High Court Punjab-Haryana High Court

State Of Punjab And Others vs Hardeep Singh on 27 November, 2008

Punjab-Haryana High Court
State Of Punjab And Others vs Hardeep Singh on 27 November, 2008
RSA No.3826 of 2008                                                  1

      IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                    CHANDIGARH.

                                      RSA No.3826 of 2008
                                      Date of Decision: 27.11.2008

State of Punjab and others                       .....Appellants

                               Vs.
Hardeep Singh                                    ....Respondent
                               ....
CORAM :     HON'BLE MR.JUSTICE RAJIVE BHALLA

                               ****

Present : Mr. H.S. Gill, DAG, Punjab, for the appellants.

None for the respondent.

….

RAJIVE BHALLA, J (Oral)

Challenge in this appeal is to the judgements and decrees dated

24.10.2007 and 7.8.2008, passed by the Civil Judge (Junior Division)

Batala and the District Judge, Gurdaspur, decreeing the suit filed by the

respondent and dismissing the appeal filed by the State of Punjab.

The plaintiff-respondent was served with a show cause notice

requiring him to explain his absence from duty. After service of a charge

sheet and conduct of a departmental enquiry, he was punished by the Senior

Superintendent of Police, Batala, by awarding a punishment of forfeiture of

one year’s approved service and the period of absence was directed to be

treated as period not spent on duty. The plaintiff challenged the order of

punishment by alleging that he had not been provided the service of a co-

worker and was denied an opportunity to cross-examine the witnesses

produced by the department. After considering the controversy in its

entirety, the trial Court decreed the suit and set aside the order of

punishment by holding that departmental proceedings conducted in
RSA No.3826 of 2008 2

violation of the Rules had caused prejudice to the respondent in putting

forth his defence. Aggrieved by the said judgement and decree, the State of

Punjab filed an appeal. The first appellate Court dismissed the appeal.

Counsel for the State of Punjab submits that absence from duty

is a grave and serious offence. As departmental proceedings do not suffer

from any serious lapse and as the respondent has failed to establish any

prejudice, the Courts below erred in decreeing the suit. It is further

submitted that as the respondent is a police constable, the provisions of the

Punjab Civil Services (Punishment and Appeal) Rules, 1970 were wrongly

applied by the Courts below, while decreeing the suit and dismissing the

appeal.

I have heard learned counsel for the appellants and perused the

impugned judgements.

The trial Court, as also the first appellate Court have recorded

concurrent findings of fact that the plaintiff was denied an opportunity to

cross-examine departmental witnesses and was not provided the service of

a co-worker. Punjab Police Rules do not envisage providing the services of

a co-worker to a delinquent official. The Courts below, however, relied

upon Kartar Singh and others V. State of Punjab and others, 1994(4)

Recent Services Judgements, 204 to hold that where Punjab Police Rules

are silent, as to matters of procedure, Punjab Civil Services (Punishment &

Appeal) Rules would apply. The failure, therefore, to provide the services of

a co-worker and an opportunity to cross-examine the departmental

witnesses are infractions that had led to prejudice to the respondent and,

therefore, vitiate the proceedings of enquiry and the order of punishment. I

find no error in the exercise of jurisdiction by the Courts below that would
RSA No.3826 of 2008 3

require interference in the exercise of powers under Section 100 of the Code

of Civil Procedure. As no substantial question of law arises for

consideration, the appeal is dismissed.

27.11.2008                                       (RAJIVE BHALLA)
GS                                                    JUDGE