Supreme Court of India

Secretary, Forest Dept. & Ors vs Abdur Rasul Chowdhury on 8 May, 2009

Supreme Court of India
Secretary, Forest Dept. & Ors vs Abdur Rasul Chowdhury on 8 May, 2009
Author: H.L. Dattu
Bench: Tarun Chatterjee, H.L. Dattu
                                                                    REPORTABLE

               IN THE SUPREME COURT OF INDIA

                 CIVIL APPELLATE JURISDICTION

                 CIVIL APPEAL NO.3410 OF 2009
              (Arising out of SLP(C) NO. 20691 of 2005)


The Secretary,                                  ........ Appellants
Forest Department & Ors.

                                 Versus

Abdur Rasul Chowdhury                             ........Respondent



                               ORDER

H.L. DATTU, J:

Leave granted.

2) Challenging the judgment and order passed by the High Court in

W.P.S.T. No. 1010 of 2003 dated 13.6.2005, the Secretary, Forest

Department and others, have filed this appeal.

3) The facts in nutshell are, the respondent while he was working in wild

life Division – II at Jalpaiguri was served with a memo dated

10.3.1987, inter alia directing him to show cause, why disciplinary

action should not be taken against him by the Divisional Forest

Officer for gross financial irregularities in respect of measurement

1
taken and payment made thereof for some of the works undertaken by

him as Care Taker, Tourist Lodge, Jaldapara, as detected during the

course of checking by the Divisional Forest Officers, Wild Life

Division – II. Since the explanation offered by the respondent was

not satisfactory, he was kept under suspension, pending departmental

enquiry proceedings by the Divisional Forest Officer, Cooch Bihar

Division vide his order dated 13.8.1987. Thereafter, a charge memo

dated 13.8.1987 was served on the respondent by the disciplinary

authority. The Articles of charges against respondent were two,

namely :-

(i) The respondent while functioning as Care Taker, Tourist

Lodge, Jaldapara under Cooch Bihar Division from October

1985 to January 1987, deliberately neglected his duty in

execution of works entrusted on him as care taker of the said

Tourist Lodge and made excess payments against inflated

measurements to the contractors for malafide personal gain,

causing financial loss to the government to the tune of

Rs.1,25,293.34 paisa.

(ii) While functioning as care taker of the tourist lodge,

Jaldapara, the respondent intentionally falsified government

2
documents and tempered with the same with ulterior motive

of personal gain.

4) After initiation of departmental proceedings nothing seems to have

been done by the disciplinary authority.

5) The respondent retired from service on 31st day of March, 1995, on

attaining the age of superannuation.

6) As the authorities neither completed the departmental enquiry

proceedings, nor released the retirement benefits to the respondent,

he was constrained to file original application before the West

Bengal Administrative Tribunal in O.A. No. 5963 of 1999, inter

alia, requesting the tribunal to direct the respondents therein to

pass an order dropping the disciplinary proceedings, in view of

inordinate delay in completing the disciplinary enquiry

proceedings though it was initiated by issuing the charge memo

dated 13.8.1987; to revoke the order of suspension dated

13.8.1987; to direct the respondents to pass an order declaring that

the entire service period of the applicant from 13.8.1987 to

31.3.1995 as the period spent on duty and the applicant is entitled

to salaries and the other emoluments for the said period; and lastly

to pass an order computing the retiral benefits, including

pensionary benefits.

3

7) The Administrative Tribunal vide its order dated 1st day of August,

2003, disposed of the original application by directing the

respondents/petitioners to conclude the departmental enquiry

proceedings initiated against the applicant within a period of six

months in accordance with Rule 10(1) of West Bengal Service

(Death-cum-Retirement Benefits) Rules, 1971, with a further

direction to settle the entire subsistence allowance payable to the

applicant.

8) The applicant being aggrieved by the aforesaid order passed by the

Administrative Tribunal, had filed a Writ Petition under Article

227 of the Constitution of India, inter alia, requesting the court to

set aside the orders passed by the tribunal and to grant reliefs

sought for by the applicant in the original application.

9) The High Court has allowed the writ petition, inter alia, holding

that during the pendency of departmental enquiry proceedings, the

delinquent employee has retired from service on attaining the age

of superannuation and there is no provision/Rule which would

permit the employer from continuing with the enquiry proceedings.

Secondly, Rule 10 of West Bengal Services (Death-cum-

Retirement) Benefits Rules, 1971, cannot be resorted to by the

employer, since the said rule has been declared as ultra-vires by the

4
courts and, lastly, that the charge sheet having been issued on 13th

August, 1987, the disciplinary authority had not proceeded with

the enquiry till the delinquent employee retired from service on

attaining the age of superannuation and, therefore, the employer

now cannot proceed with the domestic enquiry proceedings.

10) The State being aggrieved by the aforesaid order of the High

Court, has presented this Special Leave Petition.

11) The learned counsel Shri Tara Chandra Sharma would submit Rule

10(1) of West Bengal Services (Death-cum-Retirement Benefit)

Rules, 1971, would permit the employer to reduce or withhold

pension by initiating proceedings against a government servant

even after his retirement from service and the vires of the said rule

has been upheld by this court in the case of State of West Bengal

vs. Haresh C. Banerjee and Others, (2006) 7 SCC 651. It is further

contended that departmental proceedings though initiated in 1987,

the same could not be completed before the respondent retired

from service on attaining the age of superannuation in view of non-

cooperation of the respondent and, if any body has to be blamed, it

is the respondent and not the employer for the delay in completing

the proceedings.

5

12) The learned counsel Shri D.N. Ray, appearing for the respondent

justifies the judgment of the High Court.

13) Two issues would arise for our consideration and consequent

decision. They are :-

(i) Whether the employer could continue with the departmental

enquiry proceedings initiated prior to the retirement of

government servant by virtue of Rule 10(1) of the West

Bengal Services (Death-cum-Retirement Benefit) Rules,

1971?

(ii) Whether the delay in completing the domestic enquiry

proceedings would be fatal to the proceedings?

14) To answer the first issue which we have framed for our

consideration, Rule 10(1) of the Rules, 1971, requires to be noticed

and, therefore, it is extracted :-

“10. Right of the Governor to withhold pension in
certain cases.–(1) The Governor reserves to himself the
right of withholding of withdrawing a pension or any part
of it whether permanently or for a specified period, and
the right of ordering the recovery from a pension of the
whole or part of any pecuniary loss caused to the
Government, if the pensioner is found in a departmental
or judicial proceeding to have been guilty of grave
misconduct or negligence, during the period of his
service, including service rendered on re-employment
after retirement:

Provided that–

6

(a) such departmental proceeding if instituted while
the officer was in service, whether before his retirement
or during his re-employment, shall after the final
retirement of the officer, be deemed to be a proceeding
under this article and shall be continued and concluded
by the authority by which it was commenced in the same
manner as if the officer had continued in service;

(b) such departmental proceedings, if not instituted
while the officer was in service, whether before his
retirement or during his re-employment–

(i) shall not be instituted save with the sanction of the
Governor;

(ii) shall not be in respect of any event which took
place more than four years before such institution; and

(iii) shall be conducted by such authority and in such
place as the Governor may direct and in accordance with
the procedure applicable to departmental proceedings in
which an order of dismissal from service could be made
in relation to the officer during his service;

(c) no such judicial proceeding, if not instituted while
the officer was in service, whether before his retirement
or during his re-employment shall be instituted in respect
of a cause of action which arose on an event which took
place more than four years before such institution; and

(d) the Public Service Commission, West Bengal, shall
be consulted before final orders are passed.
Explanation.–For the purpose of this article–

(a) a departmental proceeding shall be deemed to
have been instituted on the date on which the statement
of charges is issued to the officer or pensioner, or if the
officer has been placed under suspension from an earlier
date, on such date; and

(b) a judicial proceeding shall be deemed to have
been instituted–

(i) in the case of criminal proceeding, on the date on
which the complaint or report of police officer, on which
the Magistrate takes cognizance, is made, and

(ii) in the case of a civil proceeding, on the date on
which the plaint is presented or, as the case may be, an
application is made to a civil court.”

7

15) Rule 10 of the rules speaks of the right of the Governor to withhold

pension in certain cases. Sub-Rule 10(1) says that the Governor

reserves himself the right of withholding or withdrawing pension

or any part of it whether permanently or for a specified period and

the right of ordering the recovery from pension or the whole or the

part of any pecuniary loss caused to the government, if the

pensioner is found in a departmental or judicial proceedings to

have been guilty of grave misconduct or negligence during the

period of service, including service rendered on re-employment

after retirement. Proviso appended to the rules specifically

provides that the resort to sub-Rule (1) to Rule 10 can be made

only apart from others, that the departmental proceedings had been

instituted while the officer in service. This rule came up for

interpretation before this court in Haresh C. Banerjee’s case

(supra) and this court after considering the object, purpose and

purport of the rule has stated :

“7. Various State rules or regulations vest power of
withholding or reduction of pension on compliance with
the principles of natural justice. The question of an
order withholding or reducing pension being invalid and
bad in law on a legally permissible ground is one thing
but to hold the rule ultra vires is another. In State of
U.P. v. Brahm Datt Sharma2
this Court observed that if
the Government incurs pecuniary loss on account of

8
misconduct or negligence of a government servant and
if he retires from service before any departmental
proceedings are taken against him, it is open to the
State Government to initiate departmental proceedings,
and if in those proceedings, he is found guilty of
misconduct, negligence or any other such act or
omission as a result of which the Government is put to
pecuniary loss, the State Government is entitled to
withhold, reduce or recover the loss suffered by it by
forfeiture or reduction of pension. In State of Punjab v.
K.R. Erry3
it was held that the State Government could
not direct cut in pension of officers without giving a
reasonable opportunity of hearing. In State of
Maharashtra v. M.H. Mazumdar4
it was observed that
the State Government’s power to reduce or withhold
pension by taking proceedings against a government
servant, even after his retirement is expressly
preserved by the Rules.

8. Rule 10(1) is the authority of law under which the
pension could be withheld on compliance with
stipulations of the rule. We are unable to appreciate
how such a rule could be held ultra vires even at a point
of time when pension was a property to which Article
19(1)(f)
was applicable.”

16) In the present case, while the delinquent employee was in service,

the departmental enquiry proceedings had been instituted by the

employer by issuing the charge memo and the proceedings could

not be completed before the government servant retired from

service on attaining the age of superannuation and in view of Rule

10(1) of the Rules, 1971, the employer can proceed with the

departmental enquiry proceedings though the government servant

has retired from service for imposing only punishment

contemplated under the Rules.

9

17) The next issue is with regard to delay in concluding disciplinary

proceedings. In our view that the delay in concluding the domestic

enquiry proceedings is not fatal to the proceedings. It depends on

the facts and circumstances of each case. The un-explained

protracted delay on the part of the employer may be one of the

circumstance in not permitting the employer to continue with the

disciplinary enquiry proceedings. At the same time, if the delay is

explained satisfactorily then the proceedings should be permitted

to continue. This court in the case of Deputy Registrar, Co-

operative Societies vs. Sachindra Nath Pandey, (1995) 3 SCC 134,

has explained the various circumstances when the departmental

proceedings can be directed to be closed, it is worthwhile to refer

to the observation made by this court in this regard :-

“5. The learned counsel for the appellant submits that
in this case the first respondent adopted a course of total
non-cooperation and procrastination and that in spite of
repeated opportunities being given he did not respond or
participate in the inquiry. The first respondent did not
even care to file an explanation or reply to the memo of
charges. In the circumstances, the authorities had no
option but to hold that the charges are proved. Even
after the report of the Inquiry Officer was submitted, a
number of opportunities were given which he again failed
to avail of. It is submitted that though the whole history
of the case has been set out in the counter-affidavit filed
in the High Court, the learned Judge did not notice any of
those facts and yet allowed the writ petition on an
untenable ground. It is further contended that according
to Regulation 68 of the Cooperative Federal Authority
(Business) Regulations, 1976, it was not obligatory upon

10
the Inquiry Officer to record the evidence of the
witnesses where the first respondent did neither submit a
reply nor an explanation to the memo of charges. Though
he was apprised of the inquiry, he did not care to attend
in spite of repeated opportunities. In such a situation, he
cannot complain of not recording the evidence of
witnesses and other evidence.”

18) In the present case the Administrative Tribunal after going through

the entire record from the date of initiation of the departmental

proceedings till the government employee retired from service on

attaining the age of superannuation, has observed that since the

government employee had left the head quarters without

permission of the competent authority, so the proceedings could

not be completed. This finding on facts need not be disturbed by

us, since the said finding cannot be said a perverse finding.

19) In view of the above discussion, the appeal is allowed and the

judgment and the order passed by the High Court is set aside. The

disciplinary authority is directed to complete the domestic enquiry

proceedings from the stage it was interdicted by the High Court

and complete the same as expeditiously as possible and at any rate

within three months from the date of receipt of this court’s order.

The respondent herein is directed to participate in the enquiry

without unnecessarily seeking adjournment in the enquiry

11
proceedings. In the facts and circumstances of the case, parties

are directed to bear their own costs. Ordered accordingly.

…………………………………J.
[ TARUN CHATTERJEE ]

…………………………………J.
[ H.L. DATTU ]
New Delhi,
May 08, 2009.

12