Supreme Court of India

State Of Punjab & Ors vs Lalita on 9 September, 2009

Supreme Court of India
State Of Punjab & Ors vs Lalita on 9 September, 2009
Author: R Lodha
Bench: Tarun Chatterjee, R.M. Lodha
                                                                Non-Reportable

                 IN THE SUPREME COURT OF INDIA
                  CIVIL APPELLATE JURISDICTION

                CIVIL APPEAL NO. 6144 OF 2009
                (Arising out of S.L.P. (C) No. 3555/2009



State of Punjab & Ors.                                     .. Appellants

                                Versus

Smt.Lalita                                                 ..Respondent

                          JUDGEMENT

R.M. Lodha, J.

Leave granted.

2. The State of Punjab and its functionaries have preferred

this appeal by special leave being aggrieved by the order dated

November 30, 2007 passed by the High Court of Punjab and

Haryana whereby it allowed the writ petition filed by the present

respondent and set aside the order dated February 07, 2007 passed

by the appellate authority and imposed cost of Rs. 25,000/- upon the

present appellants.

3. Smt. Lalita – respondent was engaged as a Telephone

Operator for 89 days in the office of Head Officer, Excise and
Taxation Department on March 07, 1996. On May 22, 2003, she

applied for medical leave for a period of one month i.e. upto June 21,

2003. The said application for medical leave was granted without

pay. She did not join her duties on expiry of leave but continued to

apply for further leave including the maternity leave from September

16, 2003 to March 16, 2004. Having remained absent for almost

nine months, initially, she was given a show cause notice dated

March 16, 2004 and later on she was served with a charge sheet

on June 04, 2004 under Rule 8 of Punjab Civil Services

(Punishment and Appeal) Rules, 1970 (for short “Rules, 1970”) for

imposition of major penalty. An inquiry officer was appointed to

inquire into the misconduct of delinquent viz; unauthorized absence;

negligence of duty and highly irresponsible and careless behaviour.

The respondent denied the allegations made in the charge sheet.

The inquiry officer after recording the evidence and on the basis of

the material submitted before him concluded that the delinquent

remained on willful absence unauthorisedly. The enquiry report was

furnished to the respondent and a second show cause notice

issued on December 23, 2004 by the disciplinary authority as to

why she be not removed from service. The respondent submitted a

2
reply to the show cause notice on December 31, 2004. After taking

into consideration her reply, on February 03, 2005, an order came to

be passed by Excise and Taxation Commissioner, Punjab removing

the respondent from service.

5. The respondent challenged the order of removal in the

writ petition before the Punjab and Haryana High Court. The High

Court declined to entertain the writ petition and dismissed the same

on February 25, 2005 observing that the respondent may pursue

departmental remedy of appeal.

6. On March 09, 2005, the respondent filed a departmental

appeal. It appears that the departmental appeal could not be

disposed of for about a year or so and aggrieved thereby the

respondent preferred a petition before the High Court of Punjab and

Haryana, wherein on May 30, 2006, the High Court directed the

appellate authority to take a final decision on the appeal preferred by

the present respondent within two months from the date of receipt of

certified copy of the order.

7. On February 07, 2007, the appeal preferred by the

present respondent came to be dismissed.

3

8. The respondent challenged the order dated February 07,

2007 by filing another writ petition which has been allowed by the

impugned order. Hence, this appeal by special leave.

9. Having heard the learned counsel for the parties and

upon careful consideration of the matter, in our judgment, the

impugned order cannot be sustained and matter has to go back to

the High Court for fresh consideration. In the first place, the High

Court did not examine the correctness of the order dated

February 07, 2007 on its merit at all and yet held that the impugned

order was passed by the appellate authority without any application

of mind. It may be that the order passed by the appellate authority on

February 07, 2007 is not happily worded but to conclude, based on

the use of the word “worthy” in the order, that the order was not

passed by the appellate authority does not appear to us to be proper.

In the absence of any material having been placed by the respondent

before the High Court that the order dated February 07, 2007 was

not passed by the appellate authority and that it was passed by

some subordinate officer in his office, we are afraid, the conclusion

of the High Court cannot be sustained.

4

10. Secondly, the High Court fell into grave error in not

considering at all whether the order of removal suffered from any

legal infirmity. Even if we assume that the order of appellate authority

is not proper as observed by the High Court, it ought to have

considered the legality of the order of removal. Since the matter

needs to be remanded to the High Court, we refrain from dealing with

the matter further.

11. The appeal is, accordingly, allowed to the aforesaid

extent. The order dated November 30, 2007 passed by the High

Court is set aside and writ petition (CWP NO.7855/2007) is restored

to the file of the High Court for fresh decision in accordance with law.

We request the High Court to hear and decide the writ petition as

expeditiously as may be possible. No order as to costs.

…………………………..J
(Tarun Chatterjee)

…………………………..J
(R.M. Lodha)

New Delhi,
September 9 , 2009

5