Loading...

Supreme Court of India

State Of U.P.& Ors vs Luxmi Kant Shukla on 19 August, 2011

Last Updated on 10 years

| Leave a comment

Supreme Court of India
State Of U.P.& Ors vs Luxmi Kant Shukla on 19 August, 2011
Author: A K Patnaik
Bench: R.V. Raveendran
                                                                            Reportable


                IN THE SUPREME COURT OF INDIA



                  CIVIL APPELLATE JURISDICTION


                 CIVIL APPEAL No.7105 OF 2011 

         (Arising out of S.L.P. (C) No. 33672 OF 2010)


                                         

State of U.P. & Ors.                                         ...... Appellants



                                   Versus



Luxmi Kant Shukla                                         ...... Respondent





                                 J U D G M E N T

A. K. PATNAIK, J.

Leave granted.

2. This is an appeal against the judgment and order dated

16.09.2010 of the Division Bench of the Allahabad High Court,

Lucknow Bench, in Civil Miscellaneous Writ Petition No. 05

(S/B) of 2010 (hereinafter referred to as `the impugned

judgment’).

3. The facts very briefly are that the respondent is a

member of the Provincial Civil Services of the State of U.P.

2

When he was posted as Special Secretary, Samaj Kalyan

Department, Government of U.P. in 2006, he authored a book

titled `Jati Raj’. As the book contained some remarks against

national leaders like late Dr. B.R. Ambedkar, the State

Government issued a letter dated 11.09.2007 to the

respondent when he was posted as Special Secretary,

Dharmarth Karya Department, Government of U.P., requesting

him to furnish to the Government a copy of the book. The

respondent instead of furnishing a copy of the book proceeded

on leave and on 12.02.2008 he was placed under suspension

in contemplation of the disciplinary proceedings. On

19.02.2008, a charge-sheet containing 16 charges was served

on him. The charges against the respondent were that certain

passages in the book `Jati Raj’ written by him were defamatory

and derogatory to national leaders and he had hurt the

religious sentiments of the people and created hatred amongst

various sections of the society. By order dated 19.02.2008,

the State Government appointed Shri Vijay Shanker Pandey,

the Commissioner, Lucknow Division, as the Enquiry Officer

to enquire into the charges.

3

4. Aggrieved, the respondent filed Writ Petition No. 256 (SB)

of 2008 before the Allahabad High Court, Lucknow Bench, and

by an interim order dated 14.03.2008 the High Court stayed

the operation of the order of suspension as well as the order

appointing the Enquiry Officer. The State Government

challenged the order dated 14.03.2008 of the High Court

before this Court in Special Leave Petition (Civil) No. 12749 of

2008 and this Court, while issuing notice in Special Leave

Petition, stayed the operation of the order dated 14.03.2008

passed by the High Court. Thereafter, this Court by order

dated 14.11.2008 disposed of the Special Leave Petition with a

request to the High Court to dispose of the Writ Petition No.

256 (S/B) of 2008 expeditiously and with the direction that

pending such disposal of the writ petition, the State

Government was not to take any final decision imposing any

penalty on the respondent. In the meanwhile, as the

respondent did not submit his reply to the charge-sheet, the

Enquiry Officer conducted the enquiry ex parte and submitted

an enquiry report dated 15.07.2008 holding the respondent

guilty of the charges. The disciplinary authority issued notice

4

dated 05.08.2008 to the respondent to show cause why the

enquiry report should not be accepted. On 01.05.2009,

having found that the ex-parte enquiry was violative of

principles of natural justice, the disciplinary authority passed

an order directing the Enquiry Officer, Shri Vijay Shanker

Pandey, to hold the enquiry afresh after giving sufficient

opportunity of hearing to the respondent in accordance with

the rules. Writ Petition No. 256 (SB) of 2008 was disposed of

by the High Court on 15.05.2009 directing the Enquiry Officer

to commence the proceedings afresh from the stage of charge-

sheet. The respondent filed a Review Petition No. 115 of 2009,

but the High Court dismissed the Review Petition on

26.05.2009.

5. The respondent then filed his reply to the charge-sheet

on 28.05.2009 to the Enquiry Officer, Shri Vijay Shanker

Pandey and endorsed a copy of the reply to the Principal

Secretary (Appointment Section-II), Government of U.P.

requesting him to exonerate him from the charges against him

and instead grant voluntary retirement from service under

Rule 56 of the U.P. Fundamental Rules, 1942 (for short `FR

5

56′). As Shri Vijay Shanker Pandey declined to conduct the

enquiry afresh, the State Government by its order dated

01.06.2009 appointed Shri Alok Ranjan, Principal Secretary,

Urban Development, as the Enquiry Officer to enquire into the

charges against the respondent. The respondent submitted

his reply to the charge sheet to the new Enquiry Officer, Shri

Alok Ranjan on 11.06.2009 and after considering the reply of

the respondent and the material available on record, the

Enquiry Officer submitted his enquiry report on 30.11.2009 to

the State Government holding that the charges against the

respondent were proved. While the enquiry report was

pending consideration before the State Government, the State

Government first considered the request of the respondent in

his representation dated 05.10.2009 for voluntary retirement

and by order dated 16.12.2009 intimated the respondent that

his request for voluntary retirement has not been accepted by

the State Government.

6. Aggrieved, the respondent filed Civil Miscellaneous Writ

Petition No. 5 (SB) of 2010 in the Allahabad High Court,

Lucknow Bench for quashing the order dated 16.12.2009 of

6

the State Government and for directing the State Government

to pay all his retirement benefits admissible under FR 56.

During the pendency of the Civil Miscellaneous Writ Petition

No. 5 (SB) of 2010, the State Government issued a notice

dated 05.02.2010 to the respondent to show cause why the

enquiry report dated 30.11.2009 should not be accepted. The

respondent submitted his reply dated 02.03.2010 to the show

cause notice and also made a request for being given an

opportunity of personal hearing. Personal hearing was

granted to the respondent on 04.06.2010 and the respondent

was dismissed from service by the disciplinary authority by

order dated 07.09.2010. Aggrieved, the respondent filed Civil

Miscellaneous Writ Petition No. 1386 (SB) of 2010 on

14.09.2010 before the Allahabad High Court, Lucknow Bench,

against the order of dismissal and this Writ Petition is pending

consideration before the High Court.

7. On 16.09.2010, the Division Bench of the High Court, by

the impugned judgment, quashed the order dated 16.12.2009

of the State Government and rejected his request to accept

voluntary retirement under FR 56 and directed the State

7

Government to reconsider the respondent’s request afresh

keeping in view the observations made in the impugned

judgment. By the impugned judgment, however, the High

Court did not in any way interfere with the subsequent order

dated 07.09.2010 of the disciplinary authority dismissing the

respondent from service as the order of dismissal was subject

matter of challenge in a separate writ petition, Civil

Miscellaneous Writ Petition No. 1386 (SB) of 2010, before the

Allahabad High Court, Lucknow Bench.

8. Mr. P.P. Rao, learned counsel appearing for the

appellants, submitted that under Clause (c) of FR 56, a

government servant may by notice to the appointing authority

voluntarily retire at any time after attaining the age of 45

years. He submitted that the respondent had not served any

such notice to the State Government and had only sent to the

State Government a copy of his reply dated 28.05.2009 to the

Enquiry Officer, Shri Vijay Shanker Pandey, and made an

endorsement at the foot of the reply to the Principal Secretary

(Appointment Section-II), Government of U.P. that he may be

retired from service under FR 56 and he may be granted all

8

service and consequential benefits. He vehemently submitted

that such endorsement on a copy of the reply with a request to

the appointing authority to grant him voluntary retirement

from service was not a notice of voluntary retirement in terms

of FR 56. He next submitted that the proviso to Clauses (c)

and (d) of FR 56 clearly provides that the notice given by the

Government servant against whom a disciplinary proceeding is

pending shall be effective only if it is accepted by the

appointing authority and that the proviso does not require

that where a disciplinary proceeding is pending against a

Government servant, he should be informed of the decision on

his request for voluntary retirement before expiry of the notice

period. He argued that a close reading of the proviso would

show that only where a disciplinary proceeding is

contemplated against a Government servant, the Government

servant has to be informed before the expiry of the notice

period about the decision that his request for voluntary

retirement has not been accepted. He submitted that the High

Court has, on the contrary, held in the impugned judgment

that the respondent was required to be informed before the

9

expiry of the period of notice about the decision that his

request for voluntary retirement has not been accepted.

9. Mr. Rao next submitted that in any case the State

Government as the appointing authority has considered the

request of the respondent for voluntary retirement and

rejected the same as would be evident from the relevant file

and in particular the note dated 26.11.2009 put up by the

Under Secretary, Appointment Department and dealt with by

the Special Secretary of the Government on 27.11.2009 and by

the Principal Secretary of the Department and the Chief

Secretary, Government of U.P., on 02.12.2009 and orally

approved by the Chief Minister on 08.12.2009 as recorded by

the Special Secretary on 08.12.2009. He submitted that the

High Court has, however, taken a view in the impugned

judgment that as the Chief Minister has not put her signature

in the order dated 08.12.2009 rejecting the request of the

respondent for voluntary retirement, the order was not dully

authenticated in terms of the Rules of Business. He cited the

decision of the Punjab and Haryana High Court in Bishan Lal

v. State of Haryana (AIR 1977 P&H 7) that an order cannot be

1

called in question merely because the Chief Minister has not

put his signature on the official file. He finally submitted that

since the State Government has not accepted the request for

voluntary retirement made by the respondent, the respondent

continued in service till he was dismissed by the order dated

07.09.2010.

10. The respondent, who appeared in-person, on the other

hand, submitted that in the copy of his reply dated

28.05.2009 to the Enquiry Officer, which was sent to the

Principal Secretary, Appointment Section-II, Government of

U.P., he had served a notice to the appointing authority that

he may be retired under Clause (c) of FR 56, and all service

and consequential benefits may be granted to him under

Clause (e) of FR 56. He submitted that this was therefore a

notice in terms of Clause (c) of FR 56. He submitted that the

High Court has rightly held in the impugned judgment that

once the State Government as the appointing authority took a

decision and treated the reminder of the respondent as a

request for accepting his voluntary retirement, the State

Government cannot now be permitted to take a stand that the

1

request made by the respondent in the endorsement dated

28.05.2009 was not a notice of voluntary retirement. He

further submitted that Clause (d) of FR 56 clearly provides

that the period of notice would be three months. He argued

that on the expiry of the three months period from

28.05.2009, the respondent stood compulsory retired from

service. He submitted that the State Government should have

informed him about its decision not to accept his voluntary

retirement before the expiry of the period of three months

notice served by the respondent. But the State Government

did not communicate the decision to the respondent within the

notice period of three months and therefore the respondent

stood compulsory retired from service on expiry of the notice

period and he was entitled to the pension and other retirement

benefits in accordance with Clause (e) of FR 56. In support of

his submissions, he cited the decision of this Court in Union of

India and Others v. Sayed Muzaffar Mir [1995 Supp (1) SCC

76].

11. The respondent next submitted that admittedly the Chief

Minister has not put her signature on the proposal not to

1

accept his notice of voluntary retirement and therefore there is

no decision of the State Government not to accept his notice of

voluntary retirement. He vehemently argued that Article

166(3) of the Constitution of India provides that the Governor

shall make rules for the more convenient transaction of the

business of the Government of the State and for the allocation

among Ministers of such business, and it does not

contemplate delegation of the powers of the Ministers in favour

of any officer of the State. He cited the decision of this Court

in Samsher Singh v. State of Punjab and Another [(1974) 2 SCC

831] in support of this proposition. He also relied on

Municipal Corporation, Ludhiana v. Inderjit Singh and Another

[(2008) 13 SCC 506] in which it has been held that a statutory

authority cannot pass a statutory order on an oral prayer

made by the owner of a property regarding compounding fee.

He submitted that the contention of the appellants that the

Chief Minister had orally approved the rejection of the notice

of the voluntary retirement of the respondent should not

therefore be accepted by the Court.

1

12. In our considered opinion, the answer to the question

whether the respondent stood voluntary retired from service

before the order of dismissal was passed by the State

Government will depend mainly on the precise language of

Clauses (c) and (d) of FR 56 and the provisos thereto, which

are quoted hereinbelow:

“(c) Notwithstanding anything contained in

Clause (a) or Clause (b), the appointing

authority may, at any time, by notice to any

Government servant (whether permanent or

temporary), without assigning any reason,

require him to retire after he attains the age

of fifty years or such Government servant

may by notice to the appointing authority

voluntarily retire at any time after attaining

the age of forty-five years.

(d) The period of such notice shall be three

months:

Provided that-

(i) any such Government servant may by

order of the appointing authority, without

such notice or by a shorter notice, be

retired forthwith at any time after attaining

the age of fifty years, and on such

retirement the Government servant shall

be entitled to claim a sum equivalent to

the amount of his pay plus allowances, if

any, for the period of the notice, or as the

case may be, for the period by which such

notice falls short of three months, at the

1

same rates at which he was drawing

immediately before his retirement;

(ii) it shall be open to the appointing authority

to allow a Government servant to retire

without any notice or by a shorter notice

without requiring the Government servant

to pay any penalty in lieu of notice:

Provided further that such notice given by

the Government servant against whom a

disciplinary proceeding is pending or

contemplated, shall be effective only if it is

accepted by the appointing authority,

provided that in the case of a contemplated

disciplinary proceeding the Government

servant shall be informed before the expiry

of his notice that it has not been accepted:

Provided also that the notice once given by

a Government servant under Clause (c)

seeking voluntary retirement shall not be

withdrawn by him except with the

permission of the appointing authority”.

(emphasis supplied)

13. A reading of clause (c) of FR 56 quoted above would

show that when a government servant attains the age of 45

years, the appointing authority as well as the government

servant have the option to initiate voluntary retirement and

when the government servant chooses to initiate his voluntary

retirement, he has to serve a notice to the appointing

authority. Clause (d) of FR 56 further provides that the period

1

of such notice shall be three months. There are, however, two

provisos to Clause (d): proviso (i) and proviso (ii). These are

not relevant for deciding this case. What is relevant is the

proviso after proviso (i) and (ii) to Clause (d), which states that

notice given by the government servant against whom a

disciplinary proceeding is pending or contemplated, shall be

“effective only if it is accepted by the appointing authority.” In

this proviso, however, it is clarified that in the case of a

“contemplated disciplinary proceeding” the government

servant shall be informed before the expiry of his notice period

that it has not been accepted.

14. In the facts of the present case, the disciplinary

proceeding was initiated against the respondent on

19.02.2008, when the charge sheet containing 16 charges was

issued against the respondent and when Shri Vijay Shanker

Pandey, the Commissioner, Lucknow Division was appointed

as the Enquiry Officer to enquire into the charges. It is only

after the initiation of a disciplinary proceeding that the

respondent made a request in the copy of his reply dated

28.05.2009 to the appointing authority to accept his

1

retirement under Clause (c) of FR 56. Thus, even if we treat

the request of the respondent made on 28.05.2009 as the

notice of voluntary retirement, we find that on 28.05.2009 a

disciplinary proceeding was pending against the respondent

and as per the language of the proviso, such notice of

voluntary retirement would be “effective only if it is accepted

by the appointing authority”. Therefore, until the appointing

authority accepted the request of the respondent for voluntary

retirement, the very notice dated 28.05.2009 for voluntary

retirement would not be effective.

15. The High Court, however, has taken the view in the

impugned judgment that it was incumbent upon the

appointing authority to inform the respondent before the

expiry of the notice period of three months that his request for

voluntary retirement has not been accepted and the High

Court has therefore directed that a fresh decision be taken by

the State Government on the request of the respondent for

voluntary retirement after it found that the Chief Minister had

not put her signature in the order rejecting the request of the

respondent for voluntary retirement. This view taken by the

1

High Court, in our considered opinion, is contrary to the plain

language of the proviso which states that in the case of “a

contemplated disciplinary proceeding” the government servant

shall be informed before the expiry of his notice that it has not

been accepted. As we have already found, this is not a case of

“a contemplated disciplinary proceeding”, but a case of

disciplinary proceeding which was already pending when the

respondent made the request for voluntary retirement on

28.05.2009 and the finding of the High Court that the

respondent was required to be informed before the expiry of

his notice of voluntary retirement that it had not been

accepted is erroneous. In view of our finding that in a case

where a disciplinary proceeding was pending, the relevant

proviso to FR 56(c) and (d) does not require the decision of the

appointing authority to be communicated to the Government

servant before the expiry of the period of notice of voluntary

retirement, it is not necessary for us to examine further

whether the order dated 16.12.2009 rejecting the request of

the respondent for voluntary retirement without the signature

of the Chief Minister was valid or not.

1

16. The decision of this Court in Union of India v. Sayed

Muzaffar Mir (supra) cited by the respondent does not apply to

the facts of the present case. In that case, Rule 1802 (b) of the

Indian Railway Establishment Code provided that the railway

servant could retire voluntarily from service by serving three

months notice and a railway servant by his letter dated

22.07.1985 gave a three months notice to the Railways to

retire from service. After the three months period expired on

21.10.1985, the order of removal of the railway servant was

passed on 04.11.1985. On these facts the Central

Administrative Tribunal, New Mumbai Bench, held that since

the period of notice of voluntary retirement had expired on

21.10.1985, the order of removal was nonest in the eye of law

and this Court did not find any infirmity in the order of the

Tribunal. In the present case, the relevant proviso to Clauses

(c) and (d) of FR 56 was explicit that in case of a disciplinary

proceeding which is pending, the notice of voluntary

retirement cannot be “effective” until the appointing authority

accepted the notice for voluntary retirement. We have already

found that when the request for voluntary retirement was

1

made by the respondent on 28.05.2009, the disciplinary

proceeding was pending against him. Therefore, the notice of

voluntary retirement was not effective until a positive order of

acceptance of the notice of voluntary retirement was passed by

the State Government.

17. As has been held by this Court in State of Haryana v.

S.K.Singhal [(1999) 4 SCC 293] cited by Mr. Rao, that if the

right to voluntary retirement is conferred on the employee in

absolute terms by the relevant rules and there is no provision

in the rules to withhold permission in certain contingencies,

then voluntary retirement will come into effect automatically

on the expiry of the period specified in the notice, but if such

right to voluntary retirement of an employee, who is under

suspension or who is facing disciplinary proceedings, is not

conferred in absolute terms but is contingent upon the

permission by the appointing authority, the notice of

voluntary retirement does not take effect until a positive order

is passed by the appointing authority. In this case, we have

found that under the relevant proviso to Clauses (c) and (d) of

FR 56, the right of a Government servant against whom a

2

disciplinary proceeding is pending to voluntary retire from

service is contingent upon the order of acceptance being

passed by the appointing authority. Since, no such order of

acceptance was passed by the appointing authority in the

present case, the respondent continued in service even after

the period of notice of three months expired in August 2009

and his services were terminated only with the order of

dismissal passed on 07.09.2009.

18. In the result, the appeal is allowed and the impugned

judgment is set aside and the writ petition (C.M.W.P. No.05

(S/B) of 2010) challenging the rejection of respondent’s

request for voluntary retirement is dismissed. There shall be

no order as to costs.

……………………..J.

(R. V.

Raveendran)

……………………..J.

(A. K.

Patnaik)

New Delhi,

August 19, 2011.

2