Bombay High Court High Court

State Of Bombay vs Ganpat Dhondiba Sawant on 22 April, 1965

Bombay High Court
State Of Bombay vs Ganpat Dhondiba Sawant on 22 April, 1965
Equivalent citations: 1966 CriLJ 1239
Author: K Desai
Bench: K Desai, Palekar


JUDGMENT

K.K. Desai, J.

(1) These are two cross appeals by the plaintiff and the defendants against the judgment of and decree dated November 28, 1958, passed by the joint Civil Judge, Senior Division , Poona in special Civil suit NO. 7 of 1957, dismissing the plaintiff suit except in connection with the claim for money amounting to Rs. 1, 701 – 5-0 and proportionate costs and interest at 4 per cent. Per annum on the above amount from January 29, 1951, till relation. The learned judge of directed the plaintiff to pay to the defendants the costs of the suit proportionate to the claim rejected.

[2] The plaintiff suit was mainly for a declaration that the order of dismissal of the plaintiff dated January 11, 1954, passed by the defendants [the state of Bombay] was wrongful and illegal and inoperative and on the footing claiming right of continuances in service continuously inspite of the above order of dismissal and for money decree amounting to Rs. 15,250 for arrears of salary and also for future of pay and salary.

[3] The main facts leading to the above order of dismissal dated January 11, 1954 are as follows:-

[4] The plaintiff jointed service in police force of the province of Bombay on June 11, 1929. In September 1949, the plaintiff was attached to the cantonment police station, Poona as sub – Inspector of Police. His salary then was Rs. 234-2-0- inclusive of allowances in the grade of Rs. 120-5-195. It appears that on September 6, 1949, at or about 8/8-20 p.m., one unknown stranger was found lying the passage in the compound of petit Hall at Bhavani Peth, Poona city. Information about his fact was conveyed to a constable about this face was age with the limits of the Cantonment police station. The constable went to the police station and reported the matter orally to Head constable kate. The police thereafter saw the stranger in the compound of the petit Hall and removed him to the cantonments police station. On the next day i.e., September 7, 1949 in the morning the stranger was found near Empress Garden within the jurisdiction of under another police station in unconscious condition. He was from to Sassoon Hospital, where he was admitted as an in – patient at 8.25 a.m. he died at about 8-40 a.m. On post – modern, he it was found out that the duty he had died as result of cerebral hare morrhage due to result of cerabarla fracture of skull. The plaintiff duty hours on September 6, 1949 at the containment therefore police station as sub – section in charge thereof appear to have been from 9 p.m. onwards.

[5] Under the above circumstances , by the an order dated October 26 ,1949 Exhibit, 25, the District Superintendent of Police, suspended the Plaintiff and others from service with effect from October 26, 1949, pending departmental enquiry into the conduct of the plaintiff and other personnel of the police station.

[6] The plaintiff was prosecuted in the court of the city magistrate, First Class, Poona, for offenses under section 202 and 217 f the Indian Penal Code. In others words, the charge against the plaintiff was that he as intentionally omitted to give information and he as a public servant disobeyed dissections of had law with intent to save certain persons from punishment. By his judgment and order dated November 6, 1950, the learned Magistrate found the plaintiff not guilty and acquitted him under section 258 of the code of the criminal procedure. The result of the above acquittal was that by the an order dated January 29, 1951, the District Superintendent of Police, Poona [Rural], ordered the plaintiff to be reinstated in the service and gave directions as regards his posting, by the orders, it was provided that the plaintiff period of subvention of be treated as duty on full pay and allowances.

[7] The plaintiff joined service of as from February 1, 1951. On or about September 25, 1951, a departmental enquiry was started against the plaintiff. The charge leveled against the plaintiff appear in exhibit 28 dated September 25 ,1951. The Gravamen of the charges was that the plaintiff was guilty of gross negligence of duty and ask slack in supervision, inasmuch as on the night of 6th/7th September 1949 he failed to take and legal action or to issue orders to his subordinates to take legal action in repeat of the unknown person who was brought to the police station on the alleged charge of offense under section 61-D of the District police obtain medical laid id for the unknown person who was brought to the police station in a sick condition and become unconscious of thereafter and further that the plaintiff allowed the unknown person to continue is the police station till midnight without any action being taken in respect of him. The second charge has was that the plaintiff was guilty of reprehensible misconduct in that he causes the unknown sick and unconscious person to be removed from the police station precincts to a spot near Emoress Garden and abandoned him there in under to cause disappearance of and evade responsibility and liability in the matter. The department enquiry in connection with the above charge was held by the Assistant superintendent of police Heble. By his report, copy whereof forms part of Exhibit 62, the Enquiry officer held that the plaintiff was present at the police station in the above dates and that he was not in a position f however to the exercise of supervision over the happenings in the police station. He further held that it was not proved that the plaintiff could have been aware of the facts relating of the above stranger brought to the police station through other sources. Having made the above finding he held that the plaintiff hand o failed to take lawful action in respect of the above stranger and he had not orders and / or the connived at the removal of the strangers form the police station to a spot near Empress Garden. The result of the above findings, obviously was that the plaintiff was exonerated by the above report from the charges leveled against him. The District Superintendent of the police made in endorsement of date May 1, 1952 one the above report accepting the same. The inspector General of police also accepted, the above report by endorsement dated May 1, 1952. It is necessary to report that pending the above enquiry the plaintiff was not superintended from service and continued in service and continued to revoke his salary.

[8] It appears from the receive dated December 31, 192, addressed by the secretary to the Government Home Department to the District Magistrate, Poona, Exhibit 63, that the having regard to the opinion expressed by the R.L.A. in connection with the above enquiry proceedings the Government had decided that a general departmental enquiry should be held afresh against all the police officers should and men concerned in the respect advised by the R.L.A. The Government therefore directed the District Magistrate that he enquiry and should be conducted by a senior prant officer of grant district n the conduct of the polices officers and men concerned in respects of the happenings of 6th/7th September 1949. The district magistrate was called upon to take steps accordingly. The other senior police officers were informed about the Government decision. By his order dated January 10, 1953, Exhibit 42, the District Magistrate, Poona appointed M.R. Calderia, Prant officer Poona city prant, as Enquiry officer in the general departmental enquiry to the held against the their conduct of culpable, homicide in the officer of that he cantonment police station, Poona Urban area. By the orders calderia was requested to observe all instructions of regarding the in holding departmental esquires printed in Appendix II to the Bombay Civil Services Conduct, Discipline and Appeal Rules. In pursuance’s of the that orders, calderia commenced general departmental enquiry proceedings against the police officers concerned including the plaintiff. By a memo, to show causes and charges sheet dated January 24, 1953 Exhibit 29 [Collectively] Calderia, furnished plaintiff with the copies of he joint charges of statement of the allegations of against the police officers of and me concerned and gave him notice that enquiry would-be held in his officer of from February 6, 1953. The plaintiff was called upon the to remain present and to producers oral and documentary evidence as he required. He was informed of the list of the witnesses who would be examined support of the charge. The charges leveled were as follows:

‘[1] your failed to make any entry in the station diary regarding this person.

[2] Failed to record any complaint either by the unknown person or against him.

[3] Failed to take prompt and necessary measures of render medical aid to the unknown person.

[4] Removal the unknown person against his will from the police station to the road near Empress Garden, apparel only with a view of the evade responsibility of cover negligence o the duty.

[5] Failed to give information when the photograph appeared to in the papers”.

[9] In due course, after all the opportunity was given to the plaintiff in connection therewith, the department enquiry was proceeded with. Calderia by his report dated March 14,1953, being endure to exhibit 32, made findings against the plaintiff and found the plaintiff was guilty of the all the five charges. By his letters dated July 1, 1953 the Assistant Secretary to the Government of Bombay Home Department, the Government of plaintiff about the finding made informed the plaintiff above report. The plaintiff by Calderia by this above report. The plaintiff was urinated with the copy of the report of and he was requested to show and it he so desired, against the proposed penalty of dismissal to be inflicted on him. There was certain further correspondence. The plaintiff representations against of the proposed punishment of the were received by he Government. Ultimately, by the challenged order dated January 11, 1954 Exhibit 35, the state Government order dismissal f the plaintiff and certain other government servants from service with the effect from orders of the dismissal should be issued separately. Such orders of dismissal dated January 11, 1954 of was passed in connection with the dismissal of the plaintiff. That order of is par of the Exhibit 35.

[10] The plaintiff appealed against the above order of dismissal on March 8, 1954. In connection with his appeal, the plaintiff was heard on October 15, 1954. By the order dated October 18, 1954, Exhibit 86, the plaintiff was informed that the Government saw no reason to reconsider its earlier decision of the dismiss the plaintiff from the service. The plaintiff served usual statutory notice under section 80 of the Code of civil procedure dated March 8, 1957. In his plaint, the grounds on the which the plaintiff challenged the above orders, are as follows: The enquiry by the prant officers was illegal. Ultra vires and without of jurisdiction and contravened fundamental rights of the and other rights guaranteed to an individual under the constitution. The prant officer had no jurisdiction of the hold the enquiry “when he [the plaintiff] was acquitted in the court of Law and when in the departmental enquiry he was also exonerated”. His second contention was that the his condition of service were governed of was by he Bombay police Act and the Bombay polices Manual and the rules made thereunder and the civil services classification, control and appears Rules weren’t applicable to the plaintiff. The Rules were not applicable to the plaintiff those facts that the enquiry by the prant Officer was without jurisdiction and was of the nature of second trial and contravened the provisions of and the sprit of the constitution. The third contention was that the enquiry was improper because the prant officers had failed to supply to the plaintiff copied of the required papers of on the plea of the confidential documents. We have taken the above grounds of the from the plaint, because of the plaint in that connections is extremely of vague. In the plaintiff the plaintiff further contended that he had not been paid the sum of Rs. 1,701-5-0 for the salary due to him during the period of the to paid to him. The plaintiff further claimed the sum of Rs. 12,182-7-0- as arrears of salary from January 11, 1954, till the date of the suit and future salary at the rate of Rs. 305-2-0 per month.

[11] The main contentions in defense raised by the written statement of the state Government which need be noticed here wears that the claim of Rs. 1,701-5-0 was barred under Article 102 in schedule , I to the Indian Limitation act. The plaintiff suggestion that no enquiry can be held on the same charges after an acquittal by the criminal court was not correct. There was no legal on the same fact which were also the subject matter of criminal trial. In had found that he case the plaintiff had not been properly considered. It was for that the reason that the Government directed that fresh general departmental enquiry should be held. The main contention of was that the Government had powers by the virtue of section 4 of the Bombay police act, 1951, hereinafter referred to as ‘the act’, under which superintendent of the police force throughout the state vested in Government to order fresh general departmental enquiry. For this reason, it was contend that there was nothing illegal or unconstitutional in the governments ordains the fresh enquiry. The further contention was that all the essential requirement of the rules of the police enquiry as laid down by the Bombay police Manual come to be observe as appeared from the essential requirements of the rules of police enquiry as laid downy the Bombay police manual come to be observed as appeared from the department proceedings carried out by the prant officer. A precise charge sheet giving details and the statement of the lalltation were served onto plaintiff and the departmental altation was held in a manner whereby nothing that was prescribed by he rules made under the Bombay police act and contained in the Bombay police Manual had been violated. The contention was that as the essential requirements of the police of rules had been satisfied, requirements of the police Manual had been satisfied mere references penalties specified in the Rule 49 of the civil service. Rules did not affect the validity of the enquiry. In this connection, by further connotation was that the proper of rules were to observed. He had in his replies and written statements notarized any such contention. The plaintiff had n face acquiesced in the procedure followed because of the plaintiff knew the requirements of the rules of enquiry under the police relished been satisfied. The plaintiff was accordingly not entitled to agitate this point about the enquiry in accordance’s with the rules contained in the police Manual.

[12] The learned judge below raised appropriate issues having regard to the above pleadings. He negative the contention of the defendants that the notice under section 80 of he Code of Civil procedure of was bad. He held that the code of the Civil Procedure was bad. He held that he enquiry by the Prant Officer was not illegal or ultra Vires, [I], because of the plaintiff had been acquitted by the in criminal trial and [ii] because the plaintiff had been exonerated in the provisos departmental enquiry in respect of the same charges. He negatived the plaintiff contention that the enquiry by the prant officers was without jurisdiction and in contravention of the constitution. The question of the enquiry being improper and in violation of he principles of natural, justice because certain papers were not supplied to the plaintiff had not been pressed before us. The learned judge held that findings in the earlier enquiry were not acceptable to the government and it was the for that reason competence fro the government to direct a fresh enquiry. He nagatived the contention of the state government that the plaintiff claim regarding the sum of Rs. 1,701-5-0 was barred bylaw of the limitation. Having regard to the his finding he dismissed the plaintiff suit as regard all the relief’s claimed except in the respect of in sum of Rs. 1,701-5-0. He passed decree in the terms which we have already referred to above.

[13] The first contention which has been made before us on behalf of the plaintiff, is as follows:-

[14] The state Government wasn’t entitled to direct and / or hold the fresh departmental enquiry of held by the Claderia, because the scheme of the rules framed under the relevant provisions of the law negatived the rights in the Government to hold further enquires after a defaulting government servant was exonerated from the charges leveled against him in prior of the duly held departmental enquiry. The contention was that under section 4 of the Bombay Police act, 1951 the state Government in its power of the superintendent was not entitled to direct a fresh enquiry as in contended for by the written statement. The contention was developed by arguing that the there was no affirmative provision for revising if the fresh enquiries findings made in prior enquires that the defaulting Government servants were not guilty of the charges levelled against them. The further arguments was the powers superintendent, if any must be exercised by the observing principles of fairplay. The order of fresh enquiry on the basis of the same facts and evidence was in breach of principles of fairplay. In ordering the fresh enquiry in this the Government had acted arbitrarily and in violation of the principles of fairplay and / or natural justice. The powers of the superintendents of did not entitle the Government to act arbitrarily in the above manner. In this connection, the alternative arguments was that the provisions in section 4 of the Act were not intended to deal with and apply to the provisions in altogether another Chapter .e, chapter III relating to regulation, control and discipline of the police Force. The section 4 appears in chapter II which deal with matters specify in that chapter and relates to superintendents, control and organization of the police force. The connection was that in the connection with matter dealt was with under chapter III of the act, the provisions of section 4 relating to power to the provisions of in section 4 relating to powers of superintendent in the state Government were never intended in be applicable.

[15] The Substances of the reply of the state Government was that in all the relevant rules as well as the above act which was admittedly applicable to the parties, there was no specific bar or even implied bar preventing the state Government from orderings a fresh departmental enquiry in connection with charges in respect where of a prior departmental enquiry might have been held. In fact, under the provision in section 4 and sub section [1] of section 25 of above act, express power was reserved in favour of the state government as to enable to the Government to order departmental esquires in connection with misconduct of defaulting police officers so as to decide whether penalties of various of kinds should be imposed against the such police officers. The power of the Government as envisaged in the above section had not been controlled by the any rules or otherwise. There were in fact no rules which could be relied upon the on behalf of the plaintiff to show that a fresh departmental enquiry cannot be ordered against police officers who may have been in prior enquiry exonerated to the charge levelled against them.

[16] Now, in connection with these contentions, it is first necessary to refer to the relevant provisions of the act and also the rules which were admittedly applicable to the plaintiff case. The plaintiff belongs to the subordinate ranks as defined in sub section [16] of section 2 of he act Chapter II of the act relates to superintendence control and organization of the police force. Section 4 in that Chapter provides that ‘the superintendence of the police force throughout the state of Maharashtra vests in and in execrable by the state Government and any control direction or supervision execrable by any officer over any member of he police Force shall be exercisable subject to the such superintendent.” Chapter II relates to regulations, controlled and discipline of the police Force. The important provisions in this chapter relating to punishment of the member of the police force and procedure to be observed in awarding punishment and also appeals from order orders of punishment and also appeals from order or punishment and also contained in section 25, 26, and 27. It is necessary to quote of the relevant parts of the above section here:

‘[25] [1] The state Government or any officer authorized by sub – section [2] in that behalf may suspends, reduce dismiss or remove of an inspector or any member of the subordinate of ranks of the police force.

[2] [a] The Inspector – General, the commissioners and the Deputy Inspector – General shall have authority to punish an Inspector or any member of the subordinate of ranks under subsection [1]. A. District superintendent of shall have the like authority in respective of any police officer subordinate to him below the grade of Inspector.

[b]……………………………..

[ba]……………………………

[bb……………………………

[c] The exercise of any power conferred by the this sub – section shall be subject always of to such rules and orders as may be made by the state Government in the behalf.

[3] Nothing in sub = section [1] and [2] –

[a] shall affect any police officer’s liability to a criminal prosecution for any offense with which he may be charged or

[b] ………………………….

[26] When any officer passes an order for fining, spending reducing removing or dismissing a police officer, he shall record such order of cause ………………. together with the reasons therefore………….

Provided that no order for reducing removing or dismissing a police officer shall be passed without giving him a reasonable of opportunity of showing cause against the action proposed to be taken against him……………………….

[17] section 27 provides and appeal against the any order passed against a police officer under S. 25 or the rules or orders thereunder to the state Government itself or to such officer as the state Government of may be general or special order specify.

[18] The rule applicable to he plaintiff case were the rules enacted under the Districts police and the continuing in force of at relevant police act time having regard to the relevant provisions of in the above Bombay police Act, 1951. Parties have found it difficult to the furnish to us any clear and complete of copy of he rules enacted under the District police Act. Reference has accordingly been made to the Bombay police Manual made under the District police Act. These are all to be found in chapter XV beginning with section 531. The relevant rules, on which reliance of has been placed, rules are to be found by the reading section 535, 536, 537, 556, 557 and 558 in the above police Manual.

[19] It is requires to be stated that on a reading of the section as contained in the above manual, it appears that they include explanation and instructions of intended to be borne in mind and are not in the [exact] language of he rule made under the District police Act. The relevant parts of the above rules, which need be referred to, are as follows:-

[20] section 535 mentions of the punishment that can be awarded to poice officers including the punishments of reduction in rank., removal from service and dismissal from service section 536 confers right to appeal in the respect of the certain punishment imposed. Under clause [4] of section 537, it is provided that no officer of the District police below the grade of Inspector can be punished of departmentally except by a superintendent, a Deputy Inspector – General of police or Government”. It further provides that ‘if any district Magistrate of considers that a superintendent of police officer in departmental inquiry he may unless the superintendent voluntarily revises his own order, report of the case to the inspector – General of poice for revision”. Section 56 provides for appeals against the Inspector – General order of punishments of Inspectors to the Government. This section also makes provision for appears against the orders of punishment passed by the Deputy Inspector – General of police and superintendent of police. Under clause [4] of the this section phrase ‘subject to the control of the Inspector – General of police” is explained as intended to mean that the inspector – General of police in the exercise of his inherent power and duty of as head of the Department possesses, the right of the superintendent of police section 557 relates of the mode of he preferring an appeal under clauses [10] to that section it is, inter alia, provided that “…………………….; but nothing herein contained shall be deemed to debar government vested in them under the authority of control bested in them under the provisions of the Bombay District police Act, or from issuing such special orders as they may deem fit, restricting the exercise of the power of punishment in the case of the particular police officer. Section 558 provides for petition is revision and confers a right on officers who feel aggrieved by the decision passed by an appellate authority on their appeals. In connection of with the petitioners for revision of and appeals under Clauses [4], [5], and [6] of section 558, it is provided that ‘it is improper for a superintendent of police to revise his own proceedings after he has received an appeal…………………. If fresh facts necessitating the enhancement or reduction of the punishment of are brought to light while a case is under appeal the superintendent, of police should inform the authority accordingly.” For enhancing punishment on fresh evidence, it is provided that ‘it will be necessary to hold fresh to defend himself”. It is also provided that the procedure to be adopted in connection with fresh proceedings should be decided by the Deputy Inspector – General, on the merits, of each case. Under Clause [6], it is provided that ‘it is however, open to the punishing authority to revise his own or his predecessors order of punishment of when no appeal lies against that punishment but not otherwise.

[21] The contention of behalf of the state Government is that it is clear on a reading of the provision of in section 4 and sub – section [1] of the section 25 that the state Government has been vested of with powers to inflict, inter alia, punishment service. In connection with these powers, rules have not been framed at any time. The powers are not controlled except by and under the provisions of articles 310 and 311 of the constitution.

[22] Itis clear on a reading of clauses [c] of sub – section [2] of section 25 and the corresponding provision in section 29 of he District Police Act that the rules relating to departmental enquiry into the conduct of defaulting their offense of all real to the exercise of powers in that connection by officers mentioned in sub section [2] of section 25. Thus, these rules clearly relate to inquiries to be held that by the Inspector – General the commissioner and the Deputy Inspector – General as to the District superintendent and officers mentioned in subsection [2], of section 25. These rules do not control in any manner the extremely widened general power reserved to the state government for making enquiry into misconduct of police officers and imposing punishments against them.

[23] The language of section 4 is clear unambiguous. Obviously, under that section the state Government is vested with power of superintendent of the over the police force throughout the state. Having regards to the clear language out the section it would not be wrong to hold that as regards of each and all the matters pertaining the police force throughout the state, the state Government has absolute of power to deal with them in the interest of police force as the government deems fit. Nothing has been pointed out from the contends of the act to show that this general powers of the superintendent vested in the state Government was intended to be curtailed in any manner of whatsoever. The contention that the power vested in the state Government under section 4 appearing under the Chapter II was not intended to overlap in connection with matters of discipline of the police. Force provided for under section 25 appearing under Chapter III of the act appears to unwarranted. In fact, the heading of the chapter II contains the phrase ‘………………………………., control …………… of police force”. Similar is the position in the heading of chapter III. Chapter III does not purport of the deal with the matter of the power of superintendent that is dealt with under chapter II. There is nothing in section 25 to indicate that the powers of superintendent that is conferred under section 4 of the state Government is in any manner curtailed by reason of the provisions of in that section relating to punishment of the member of he subordinate ranks of he police force departmentally for neglect of duty and other misconduct. It appears to us that in connection with powers given under sub section [2] of the section 25 to various officers to award punishments against members of the subordinate rank of the police Force, the power of superintendent of vested in the state Government under S. 4 of he Act would always be available. Further, by the first part of section 25, direct power which is not merely of superintendent is conferred on the state Government of award punishment against the members of the subordinate rank of the police Force departmentally for neglect of duty and other misconduct. Thus, under section 25, direct authority of power which is created in favor of [I] the State Government and [ii] of officers mentioned particularly in sub section [2] of the section 25. The result of the above contains of the provisions of in Ss. 4 and 25 is that in matters of departmental action section 4. In those very cases, if find it necessary the state Government can directly for itself proceedings exercise of punitive powers of and after enquiry inflict necessary punishment. There s therefore, no substances in the contention of that there is nothing in the act of confer jurisdiction on the state Government to order further departmental enquiry of punishment of the members of the subordinator and guilty of misconduct. This power is to be found in section 4 and 25. It is true that there is no direct provision in the act providing for ordering of further fresh enquiry for punishment of member of the police force in respect of their misconduct. That, however, does not result into position that there is no jurisdiction in the authorities mentioned in section 4 and 25 of to order further fresh enquiry when the facts of a particular case warrant such directions. The question that requires to be answered in this connection is as to whether there is any provisions in act and / or rules and made thereunder to warrant a conclusion that further fresh enquiry cannot be held after defaulting police officer has been exonerated in one or more departmental enquires from the charges, levelled against him. On behalf of the appellant it isn’t contended that there is such direct provision in the act the that requires that such a limitation on the power should be assumed to exist. It is not contended that there are provisions in the Act corresponding to and / or like the provision of in section 11 of the Code of Civil procedure [rejudicata] or section 403 of the criminal procedure code [autrfios acquit], or Article 20 of the constitution. It is, therefore clear that the appellant is not able to rely upon any statutory contents of the act and / or rules and made there under in support of his contention that the State government of was not entitled to order the fresh enquiry as it did not this case.

[24]. In connection with what we have observed above, support of can be had from the decision of two division benches of the courts respectively in special civil and appln No. 361 of 1959 decided by Chainani, C.J. and V.S. Desai, J. On 25-8-1959 [Bom], and the case of Arjunaro Babhrao v. State of Bombay [1960], 62 Bom LR 1038. In the first of these cases, it as contended of behalf of the defaulting of police officer that under section 25 the powers to punish can be exercised either by the State Government or any officer authorities by sub section [2]. Once such power to punish is exercised by any officer, it was not open to the state Government t exercise the power again or to revise the order made by the officer concerned. The court negatived this contention and observed. “This arguments ignores clauses [c] in sub -section [2], which state that he exercise of the power by any of the officers mentioned in clauses [a] shall be subject to such orders of as the state Government may make”. The court further observed. “Section 4 of he Act also provides that the superintendent of the police force throughout the state of Bombay vests in and is execrable of by the state government…………….”. The ratio to that decision of the appears to us to be that even in cases where a departmental action is taken by officers sub section [2] of section 25, it is permissible for the state Government once again to the ode the further enquiry for the purpose of punishing the defaulting officers. The reason, according to the Division Bench, was that such power was contemplated by the contents of the first part of section 25 of and also by the reason of the powers of superintendents of created in favor of the state government under section 4.

[25] In the second case the contention on behalf of the defaulting police officer was that the since the district superintendent, of police had acquitted the police officer, there was power in the state government under the first part of section 25 to make a finding that the officers was guilty to the offenses and impose on him the punishment of dismissal. In that case, six charges were levelled against the officer an concerned. He was exonerated in the departmental enquiry of the two last charges, being charges Nos. 5 and 6. The state government having not been satisfied with such exoneration of from those charge of ordered further enquiry. The result of that enquiry was that even in respect of he last charge No.6 o the officer concerned was ultimately found guilt. He was thereupon dismissed from service. The arguments advanced was not accepted by the division of the Bench. The Division Bench agreed with the Ratio of the decision in the previous case and observed:. “…………………….. and hold that the mere fact that the district superintendent of police of acquitted the appellant would not deprive of the state Government of the its power under sub section [1] of section 25 to hold him guilty of the offense of having demanded a bride and impose on him the punishment of dismissal”. It is clear to us that there is no substances in the contention that state government was not entitled to make the order of further enquiry and direct that the proceedings be held for investigating into the misconduct of police officers concerned once again in respect of the incident that had taken place on 6th / 7th September 1949.

[26] We have been shown certain reported decision of different High Courts where in connection with further fresh enquiries in respecting charge where of police officers were first exonerated the courts name to the conclusion that on principles of justice, equity and good conscience of it was wrong in the absence of the provision in the service Rules in that connection to permit such further departmental esquires. We find it unnecessary to go not details of those cases, because it has appeared to us that the provisions in section 4 and sub -s [1] of section 25 in this case confer clear unobstructed power onto state government to order furthers departmental inquiries. We find it unnecessary to go into details of those case, because it has appeared to us that he provisions in section 4 and sub – s [1] of section 25 in this case confer clear unobstructed powers on these Government to order further fresh esquires I cases in which according to the state Government the fact involved warrant such direction. As has already been discussed, there is this statutory power the state Government by reason of he provisions in section 4 and 25. Int so case the principles which appears to have been accepted has been that further proceedings in respect of the same charges of the which an officers once exonerated must of necessity causes harassment. The same would be, therefore against the principles of fairplay. The principles of justice equit and good conscience required that such further departmental esquires of that such further departmental esquires should not be allowed to take place. The court come to that conclusion is spite of their noticing that there was no provisions of corresponding to section II of the code of the Civil procedure or section 403 of he Code of the Criminal procedure of Article 20 of reconstitution in the relevant statues. If is sufficient to state of that having regards to the provisions in section 4 and 25 of the Act, we are unable to accept the ratios to the decisions of in those cases as applicable of the facts of this case.

[27] There is no substances of the in the contention that in the matter to the further enquiry ordered by he state govt., principles of fairplay have not been observed. The letter dated December 31, 1952, Exhibit, 63, addressed by the secretary to the Government Home Department, to the District Magistrate Poona, in pursuance’s of where of the further fresh enquiry was held has been referred to whilst reciting the facts leading to the institution of the suits. It is clear from the contents of that letter that the R.L.A. had given an opinion as regards three-part of the Enquiry officers in the first enquiry observing that proper results had not been arrived at. It is this opinion of the R.L.A. which had induced the Government to decide that a general departmental enquiry should be held afresh against all the police officers concerned. It is in this connection relevant to notice that the enquiry was ordered against all police officer concerned. The enquiry related to an extremely gross incident of stranger having been brought to in almost of unconscious condition to the Cantonment police station in the rights of September 6, 1949 and the same person having been found near Empress Garden in the jurisdiction of the another police station in the morning of the September 7, 1949. The person dies as a result of the cerebral hemorrhage consequent upon fracture of skull in the morning of September 7, 1949. Now, in a matter of such incident obviously, it was permissible for the Government to decide that the offending police officers must be brought to book. The result of the previous enquiry proceedings was that for some reasons no one was brought to book in connection with gross misconduct to which someone or the other was guilty in connection with the above incident. The government of directed that the enquiry should be entrusted to a senior prant officer of poona district. But the decision of the Government to order further fresh enquiry having regard to the above facts cannot be held to be in violation of the principles of fairplay. It appears to us that the contention that once of and officer is exonerated in a departmental enquiry he cannot be once against charged with the same misconduct is entirely technical and not warranted by any of the statutory provisions in the act and / or rules made thereunder.

[29] On behalf of the appellant reliance is the placed onto above of decision of an provision in section 545 of and 558 in the police Manual being rules for inquiry prescribed under the District Police Act. Under section 558, there is rights of petition in revision in favour of all officers who feel aggrieved in by decisions passed by the appellate authority by decision passed by the appellate authority on their appeals to submit to the Inspector – General of police a petition for revision. The contention is that the plaintiff who was sub – Inspector was entailed under the above rule to have the enqiry proceedings held by the superintendent himself. The prant office was not the prescribed himself. The prant officer was not the prescribed statutory authority to hold the inquiry. The enquiry held by Calderia as Prant officer was contrary to the statutory provisions and without jurisdiction. By reason of Calderia having held a held the enquiry proceedings under the Bombay Civil Services conduct, Discipline and appeal Rules, of he plaintiff lost the benefit the rights of revision and other rights which might exist in his favour under the rules made under the District police Act. It is contended that for this reason the plaintiff is entitled to succeed in this appeal and to a finding that the order of dismissal was illegal and void.

[30] It is to be noticed, I n its connection that it is not contended by Mr. Abhyankar for the state Government that the enquiry has been held in this case under the provision of he rules made under the District Police Act. Even so, it appear to us that there is no substances on this contention. The reason for this is that the rules made under the District police Act have been made under the provision in section 29 of the act which are in substances reproduced in and correspond with the provisions of in subsection [2] of section 25. It is clear on a reading of sub section [3] of section 39 of the District police and act Clauses [c] of sub section [2] of section 25 of the Bombay police act, 1951 that the statutory rules which have been framed in connection with exercise of punitive power for punishment of the defaulting member of the police force have all been made the connection with the exercise of such powers by the officers mentioned in sub section [2] of section 25 of the 1951 act and sub section [3], of section 29 of the District police Act. In other words, the rules which have been enacted relate to departmental enquires held for exercising to departmental enquiries held for exercising punitive powers by the Inspector General, the commissioners the Deputy Inspector General and other subordinate officers prescribed by the above two sub – section. That is the result in the case of the 1951 act of the provisions in calluses [c] of sub – section [2] of section 25 and the last part of sub section [3] of section 29 of the District police Act. In this last sub section, the provision is: “The exercise is any powers conferred by this sub section shall be sujbet always to such rules and orders as may be made by state Government in that behalf”. If is clear, therefore that the rules relate to the enquiries by the officers mentioned insub section [23] of section 29 of the District police Act. Similar is that effect of the provisions in clauses [c] of sub – section [2] of section 25 of the 1951 act. It appears to us that as regards the exercise of punitive powers by the state Government of sub section [1] of Section 25, rules, statutory or otherwise have not been enacted. Even so to make the whole enquiry fair the state Government directed that the instructions regarding the holding of departmental enquiries printed in Appendix II of the Bombay Civil Service conduct, Discipline and Appeal Rules should be observed. In this very connection, the lower courts has made a finding that in fact every protection that the plaintiff was entitled to under the rules framed under the District police Act has been made available to the plaintiff because of observance of the above rules in the enquiry proceeding. The plaintiff has been afforded clear opportunity to show cause. The plaintiff was furnished with the charge – sheet, the statement of allegation of against him, the concise statement of evidence of witness who were going to be produced I the enquiry and the list of such witnesses. The plaintiff was given opportunity to cross – examine all witnesses. He was further allowed to put forward in defense whatever evidence he desired. Sufficient to state that having regard to the fact as exist., it is not possible for the plaintiff to contend of that he had not been afforded a fair opportunity to show cause in the matter of the enquiry held against the him. The plaintiff contention is only technical. The contention is that he was entitled to an enquiry by the officers mentioned in the rules. He has lost the rights of revision as mentioned in section 558. As there is o prescribed procedure binding on the state government in connection with punitive powers exercised by the state government under the first part of the section 25 of the Act we are unable to accept the contention made as above on behalf of the appellant.

[31] The next contention that was made on behalf of the appellant was that inspit of notice to procedure that was tendered on it, the state government failed to produce at the hearing of the suit in the lower court the whole file of papers relating to the first departmental enquiry. For this default, an adverse inference should be drawn against the state Government to the effect that the first enquiry was properly held and that there was no reason to hold further enquiry.

[32] We haven’t been able to appreciate this contention. The plaintiff was aware of all that had happened in the first enquiry. It in connection with any of the issue raised before the lower court, the plaintiff and / or his advocate needed any particular document, the same could have been at appropriate time call for and tendered in evidence. In default of the defendants [state Government] producing such a documents, the plaintiff could have made appropriate compliant by written application to the trial court. We have no doubt that he trial court would have in that connection passed appropriate orders. We do not also appreciate the contention that the production of such documents would have supported the plaintiff case that there was no necessity in this case to hold further enquiry. In that connection, what we have already observed above can usefully be read over. It is not necessary to reproduce all that one against here. It is sufficient to sate that the incident of 6th / 7th September 1949 was such that the Government was entitled to take the view that all defaulting officers should be brought to book.

[33] We have dealt with all contentions made on behalf of the appellant. On behalf of the state Government it is contended that the decree for Rs. 1,701-5-0 and interest thereon as passed by the learned judges below relates to the plaintiff claim which was barred by law of limitation. The lower court was, therefore, in error in granting that decree that decree. The relevant facts in that connection are as follows:-

[34] Admittedly, the sum of Rs. 1,701-5-0 relates to a part of arrears of salary which become due to the plaintiff whilst of he was under suspension between October 26, 1949, and January 29, 1951. The plaintiff was reinstated in service on the last date and continued to receive salary until he was dismissed by the order dated January 11, 1954. Thus, the above amount become due to the plaintiff in any event prior to January 29, 1951. The plaintiff in any event prior of January 29, 1951 The plaintiff demanded the Above amount by his letter dated May 2, 1954. Exhibit 37, i.e, a little before 4 months expired from the above that of the order of dismissal. The plaintiff demand was rejected by the reply dated May 15, 1954, Exhibit 39. The suit was filed on January 9, 1957. The contention of the state Government is that to the article 102 in Schedule I to the Indian Limitation Act were applicable. The Article 102 provides:-

————————————————————————————————————————————-

Description of Suit. Period of Limitation Time from which period begins to run

————————————————————————————————————————————-

102 For wages not otherwise Three years. When the wages accrue due

expressly provided for this

schedule

————————————————————————————————————————————-

The suit for the above arrears according to the state Government was liable to be filed in any event within 3 years from January 29, 1951, ie., on or before January 29, 1954. The suit was filed about 3 years after the period of limitation expired.

[35] The learned Judge below made a finding that to this claim of the plaintiff, Article 120 in schedule I do the Indian Limitation act applied. He, therefore granted decree in favour of the plaintiff Now, the learned Judge’s finding is contrary to the view taken by the supreme court in the case of M.L. Vaikunthe v. state of Mysore, . The supreme court has clearly made a finding in that the case that to claim by an officer for arrears of salary allowances etc., Article 102 of the Limitation act applies. Following in this case of that he plaintiff claim for the above sum of Rs. 1,701-5-0 was barred by the Law of Limitation act the date of the institution of the suit. the claim was liable to be rejected in toto.

[36] The result is that the appeal of the plaintiff, being First appeal No. 244 of 1959, is dismissed with Costs. The State Governments appeal, being First Appeal No. 229 of 1959, is allowed without any orders as to costs. The decree of the lower court dismissing the plaintiff suits is accordingly confirmed. The decree of the lower court in favour of the plaintiff in the sum of Rs. 1, 701-5-0 and interest thereon is reversed and set aside. The suit of the plaintiff is wholly dismissed.

[37] Appeal dismissed.