Supreme Court of India

State Of U.P.& Ors vs J.P.Saraswat on 11 March, 2011

Supreme Court of India
State Of U.P.& Ors vs J.P.Saraswat on 11 March, 2011
Author: A Alam
Bench: Aftab Alam, R.M. Lodha
                                                          1



                                                                          NON-REPORTABLE


                      IN THE SUPREME COURT OF INDIA


                       CIVIL APPELLATE JURISDICTION



                    CIVIL APPEAL NO.   2436          OF 2011

                  (Arising out of S.L.P. (Civil) No.35896 of 2009)




State of Uttar Pradesh & Ors.                                               ....Appellants




                                           Versus




J. P. Saraswat                                                                 ....Respondent




                                   J U D G M E N T

AFTAB ALAM, J.

1. Delay condoned.

2. Leave granted.

3. The respondent, a veterinary surgeon, was in the service of the State

Government of Uttar Pradesh. On December 23, 1991, he made an

application for no-objection certificate for obtaining visa for going to the

United States of America. The no-objection certificate was granted to him.

He then made an application on September 30, 1993 for grant of earned

leave from October 4, 1993 to November 2, 1993. The leave was granted to

2

him on November 8, 1993. He left for the USA on October 3, 1993, but did

not join his duties even after his leave was over. Instead, he kept on sending

applications for extending the leave. Finally, he came back to India and

joined the service on June 1, 1995. He again left for the USA on the ground

that his wife was unwell, once again sending applications for leave. He came

back to India in the year 1999 and, according to him, joined his duties on

November 22, 1999.

4. He was put under suspension on March 22, 2000, and a charge-sheet

was given to him on April 10, 2000. He was subjected to a disciplinary

proceeding on two charges, one, going abroad without taking permission

from the Government and the other unauthorized absence from duty.

5. In the departmental enquiry, the charges were established against him

and on that basis he was awarded the punishment of “termination of service

which may not debar from future employment” vide office memo dated

August 16, 2003. The office memo further stated that the decision about

payment of salary and allowances to the delinquent during the period of

suspension would be taken later on.

6. The respondent challenged his termination from service by filing a

writ petition (Civil Miscellaneous Writ Petition no.47118 of 2003) before

the Allahabad High Court. The writ petition was substantially allowed by the

3

High Court by judgment and order dated April 22, 2008, against which this

appeal is preferred by grant of a special leave.

7. The High Court noted that in his application for grant of earned leave,

though the respondent had mentioned that his flight to the USA was

confirmed, he did not ask for permission for going abroad; hence, his visit

abroad was without due permission by the State Government. In connection

with the second charge relating to unauthorized absence, the High Court

noted that during the respondent’s first visit to the USA in the year 1993 he

had undeniably overstayed his leave and in his second visit he had gone

there without any sanctioned leave at all. Therefore, the other charge was

also duly established.

8. One should have thought that that would be the end of the matter but

not so the High Court. Proceeding further from that stage, in a curious way,

the High Court observed that on the applications sent by the respondent for

extension/grant of leave, no orders were passed by the Government. Further,

even though he remained absent for a long time, the Government did not

send any notice asking him to resume his duties, failing which his services

would be terminated. In view of the omissions on the part of the State

Government, the High Court concluded that the punishment awarded to the

respondent was excessive and, consequently, quashed the impugned order of

4

his termination of service dated August 16, 2003. In this regard, the High

Court made the following observations:

“7. It is not disputed that the petitioner had been sending the

applications from abroad for leave. No orders were passed on

these applications. The Government knew that the petitioner

was in US. In case the presence of the petitioner was required in

India, the Government ought to have rejected the application of

the petitioner and initiated the disciplinary proceeding at that

time. The government could also sent (sic send) him a notice

that in case the petitioner does not join then his services will be

terminated. Considering the fact that neither any proceedings

were taken against the petitioner at that time nor any order was

passed on his application and no notice was sent to the

petitioner, the punishment awarded to the petitioner is

excessive. In view of this the order dated 16.8.2003 is

quashed.”

9. Having quashed the order of termination of service, the High Court

substituted it by a set of directions in terms of which for the period of his

suspension, the respondent would not be entitled to any payment other than

the subsistence allowance; he would not be entitled to any salary for the

period for which he did not work but the period of his unauthorized absence

would be adjusted against his leave and, finally, his pension would be

deducted by 35%. The High Court further directed that all amounts due to

the respondent in terms of its order should be paid to him within 6 months

from the date of production of a certified copy of the judgment and in case

5

of delay in payment, the due amount would attract simple interest at the rate

of 6% per annum.

10. We are completely unable to appreciate the manner in which the High

Court proceeded in the matter and, in our view, the High Court grievously

erred in assuming the role of the employer. Having come to the finding that

the charges against the respondent were duly established, the High Court

ought to have simply dismissed the writ petition. Any interference on the

question of punishment is permissible in very rare cases where the

punishment is so disproportionate to the established charge that it would

appear unconscionable and actuated by malice. In the facts of the case, the

punishment given to the respondent was quite moderate and there was not

even a whisper of any malice, etc. The respondent went to the USA and

overstayed his leave for over a year and a half on the first occasion and on

the second occasion, he went to the USA without even caring to obtain leave

and remained there for over four years. In those circumstances, the

punishment of termination of service that would not debar from future

employment was a perfectly reasonable and fair punishment and there was

no occasion for the High Court to interfere with that order. The High Court

was equally wrong in setting aside the punishment order passed against the

respondent on the ground that the State Government had not responded to

6

his applications for extension/grant of leave or that during the long period of

his absence the government had not sent him any notice asking to resume

duties by a certain date. These could never be the grounds for the High Court

to set aside the punishment order passed by the State Government and to

replace it by its own set of directions.

11. In light of the discussion made above, the judgment and order of the

High Court is set aside and the writ petition filed by the respondent is

dismissed.

12. The appeal is allowed but with no order as to costs.

……………………………………J.

[AFTAB ALAM]

……………………………………J.

[R.M. LODHA]

New Delhi,

March 11, 2011.