High Court Punjab-Haryana High Court

The Punjab State Through The … vs Harjinder Singh on 21 October, 2009

Punjab-Haryana High Court
The Punjab State Through The … vs Harjinder Singh on 21 October, 2009
     IN THE HIGH COURT OF PUNJAB AND HARYANA AT

                           CHANDIGARH

                        RSA No. 874 of 1987

                   Date of Order: October 21, 2009

The Punjab State through the Collector, Ferozepur

                                                           ...Appellant

                                Versus

Harjinder Singh

                                                         ....Respondent

CORAM: HON'BLE MR. JUSTICE M.M. KUMAR

Present:    Mr. Rajesh Garg, Addl. AG, Punjab,
            Ms. Sudeepti Sharma, DAG, Punjab,
            for the appellant.

            Mr. Nikhil Chopra, Advocate,
            for the respondent.

1.    To be referred to the Reporters or not?
2.    Whether the judgment should be reported in the
      Digest?



M.M. KUMAR, J.

The only substantive question of law raised in this appeal

filed under Section 100 of the Code of Civil Procedure, 1908 (for

brevity, ‘the ‘Code’) is “Whether an order of discharge in respect of a

probationer police constable under Rule 12.21 of the Punjab Police

Rules, 1934 (for brevity, ‘the Rules) is liable to be set aside for want

of regular departmental enquiry contemplated by Rule 16.24(IX) of

the Rules”. The aforesaid question has been considered by Hon’ble

the Supreme Court in the context of same rules, facts and

circumstances in the cases of State of Punjab v. Balbir Singh,

(2004) 11 SCC 743; State of Punjab v. Sukhwinder Singh, (2005)
R.S.A. No. 874 of 1987 2

5 SCC 569; State of Punjab v. Avtar Singh, (2008) 7 SCC 405 and

State of Punjab v. Rajesh Kumar, (2006) 12 SCC 418. In

Sukhwinder Singh’s case (supra), Rajesh Kumar’s case (supra) and

Avtar Singh’s case (supra) the view taken by a Full Bench of this

Court in Sher Singh v. State of Haryana, 1994(2) SLR 100, has

been approved. It has been held that an order discharging a

probationer constable cannot be set aside merely on the ground that

no enquiry has been held. In para 8 of the judgment in Rajesh

Kumar’s case (supra) their Lordships have observed as under:-

“8. The Full Bench of the High Court of Punjab and

Haryana has held in Sher Singh v. State of Haryana,

(1994) 2 SLR 100 (P&H)(FB) that a constable can be

discharged from service under Rule 12.21 of the Punjab

Police Rules, 1934 at any time within three years of his

enrolment in spite of the fact that there is a specific

allegation which may even amount to misconduct against

him. It was further held by the Full Bench that a

Superintendent of Police can form his opinion on police

officer not only on the basis of the periodic reports

contemplated under Rule 19.5 but also on the basis of

any other relevant material. In view of the above

decision, the constable can be discharged from service

even if there is specific allegation which may amount to

misconduct against him.”

2. Similar view has been taken in Sukhwinder Singh’s case

(supra). In para 7 of the judgment following opinion has been

expressed:-

R.S.A. No. 874 of 1987 3

“7. A Full Bench of Punjab and Haryana High Court

in Sher Singh vs. State of Haryana and others 1994 (1)

PLR 456 (FB), has examined the content and scope of

Rules 12.21, 19.3 and 19.5 of the Rules in considerable

detail. It has been held in that case that the effect of the

Rules is that for a period of three years a constable is

under surveillance. He is being watched and is kept in

close supervision. He has no right to the post and his

services are terminable at any time during this period of

three years. He can secure his position in the service only

if he convinces the Superintendent of Police that he is

likely to prove an efficient police officer. The Full Bench

has further held that the Rules contained the necessary

guidelines for the Superintendent of Police, on the basis

of which, he has to form an opinion regarding a

constable. If on a consideration of the relevant material,

the Superintendent of Police finds that a particular

constable is not active, disciplined, self-reliant, punctual,

sober, courteous or straight-forward or that he does

possess the knowledge or the technical details of the

work required of him, he can reasonably form an opinion

that he is not likely to prove an efficient police officer. In

such a situation the Superintendent of Police can invoke

his power under Rule 12.21 and can discharge the

constable from the force. We are in agreement with the

view taken by the Full Bench of the High Court. In fact,

this view is in consonance with the decision of this Court
R.S.A. No. 874 of 1987 4

rendered in Supdt. of Police v. Dwarka Das, (1979) 3

SCC 789 where it was observed that if Rules 12.21(3)

and 12.21 are read together, it will appear that the

maximum period of probation in the case of a police

officer of the rank of constable is three years, for the

Superintendent of Police concerned has the power to

discharge him within that period. It was also held that the

power of discharge cannot be exercised under Rule 12.21

after the expiry of the period of three years and

consequentially if it is proposed to deal with an

inefficient police officer after the expiry of that period, it

is necessary to do so in accordance with Chapter XVI of

the Rules, which makes provisions for the imposition of

various punishments including dismissal from the police

force. No simple order of discharge under Rule 12.21 can

be passed after the expiry of the period of three years for

that will attract Article 311 of the Constitution.”

3. In the light of the preface of the statement of law the

facts of the present case may first be examined which have lead to the

filing of the instant appeal. The defendant-State of Punjab, has

challenged the judgment and decree passed by the learned lower

Appellate Court, dated 22.11.1986, allowing the appeal filed by the

plaintiff-respondent by reversing the judgment and decree dated

14.12.1985 passed by the learned Trial Court vide which suit for

declaration filed by the plaintiff-respondent was dismissed.

4. The plaintiff-respondent joined service as a Constable in

the Punjab Police on 20.2.1980 (F.N.). On 28.3.1982, the Senior
R.S.A. No. 874 of 1987 5

Superintendent of Police, Ferozepur passed an order discharging the

plaintiff-respondent from service by invoking the provisions of Rule

12.21 of the Rules on the ground that he was unlikely to prove a good

police officer. Challenging the discharge order dated 28.3.1982, the

plaintiff-respondent filed a suit for declaration. The defendant-

appellant contested the suit asserting that proper legal procedure was

adopted before passing the impugned discharge order. The following

issues were framed by the trial Court:

“1. Whether the plaintiff is entitled to the declaration

prayed for? OPP.

2. Whether the suit is bad for want of a valid and

legal notice? OPD.

3. Relief.”

5. The trial Court after discussing the evidence brought on

record and by referring to Rule 12.21 of the Rules returned the

finding that the validity of order could not be challenged in any

manner because the plaintiff-respondent was discharged on the

ground of inefficiency and he had worked for less than three years in

the department at the time of passing of discharge order.

Consequently, the trial Court dismissed the suit with costs, vide

judgment dated 14.12.1985.

6. The plaintiff-respondent then filed an appeal before the

lower Appellate Court. After noticing the aforementioned factual

position, the lower Appellate Court proceeded to discuss the Ex. P.1-

service file of the plaintiff-respondent. The relevant portion of paras

5 and 6 of the observations/findings recorded by the lower Appellate

Court, being relevant are reproduced as under:-

R.S.A. No. 874 of 1987 6

“5. Harjinder Singh plaintiff appeared as P.W.2 and

has stated that there was no adverse entry ever has been

communicated to him throughout his service and there is

no rebuttal to this effect and P.W.1 has placed on record

Ex. P.1 service file of the plaintiff. The learned counsel

for the appellant has taken me through the service file

Exh. P.1. There is no adverse entry or any report against

the plaintiff till 8.3.1982 i.e. D.R (D.D.R?) recorded by

the A.M.H.C in which it has been alleged that Harjinder

Singh has stated in the presence of Mehal Singh

Constable that he has relations with his sister. As such

there was quarrel between Mehal Singh and Harjinder

Singh in which other constables intervened and the

matter was settled. There was also allegations that he has

informed F.C.I people regarding nakabandi in case F.I.R

No. 62, dated 22.2.1982 under Sections 379/411/408/465

I.P.C. As such the A.M.H.C made a prayer that he

should be transferred before departmental action is taken

against the plaintiff-appellant. There is a letter dated

9.3.1982 to the same substance by S.I. Bichhu Ram to

Deputy Superintendent of Police, Fazilka which was

forwarded to the Senior Superintendent of Police,

Ferozepur by the D.S.P vide endorsement dated 9.3.1982.

There is further endorsement on the file “in my view he

is not likely to become good police officer, S.S.P may

like to consider his case for discharge from service dated

11.3.1982.” As such it is apparent that the action has
R.S.A. No. 874 of 1987 7

been taken on the basis of D.D.R dated 8.3.1982 in

which serious allegation regarding character amounting

to stigma has been made against the plaintiff-appellant

and shelter under Rule 12.21 of the Punjab Police Rules

has been taken by the police department just to avoid

regular enquiry. Though the order of dismissal is really

made on basis of misconduct alleged in D.D.R dated

8.3.1982. No other service record has been taken into

consideration while passing the order of dismissal under

Rule 12.21 of Punjab Police Rules. No charge sheet has

been framed against the appellant-plaintiff. No enquiry

was held and he was not given opportunity to defend the

allegations made against him by the A.M.H.C in D.D.R

dated 8.3.1982. The impugned order is merely a

camouflage for dismissal on the ground of misconduct

alleged in the D.D.R dated 8.3.1982 and no other matter

has been taken into consideration, while passing the

above said order. No proper procedure has been

followed……

6. From the discussion above, it is apparent that the

order of Senior Superintendent of Police, Ferozepur

dated 28.3.1982 is passed solely on the basis of D.D.R

dated 8.3.1982 and without taking into consideration of

previous record of the plaintiff-appellant and as such is

merely a camouflage for order of dismissal for

misconduct. As such the appeal of the appellant-plaintiff

is accepted and the suit of the plaintiff for declaration to
R.S.A. No. 874 of 1987 8

the effect that the order dated 28.3.1982 passed by the

Senior Superintendent of Police, Ferozepore by virtue of

which the plaintiff was discharged from service, is

illegal, wrong, wanton, cryptic, capricious, without

jurisdiction, against the terms and conditions of

employment and against the Punjab Police Rules and

against the procedure, precedent and therefore, null and

void and the plaintiff continues to be in the service of the

Punjab State on the same emoluments and benefits

admissible to him from time to time is decree with costs

in favour of the plaintiff-appellant and against the

defendant-respondent. Decree sheet be prepared

accordingly and the file of appeal be consigned to the

record room. Lower court record be returned.”

7. Against the judgment and decree passed by the lower

Appellate Court the defendant-State of Punjab has preferred the

instant appeal. An application under Order XLI Rule 5 read with

Section 151 CPC for stay was also filed along with the appeal.

However, the said application was dismissed vide order dated

26.10.1987.

8. During the course of hearing a specific query was put to

the learned State counsel as to whether the plaintiff-respondent has

been granted the benefit of the impugned judgment passed by the

lower Appellate Court since no stay was granted by this Court.

Accordingly, the learned State counsel has placed on record report of

the Assistant Civil Suit Clerk, office of the Senior Superintendent of

Police, Ferozepur, dated 6.10.2009 along with a letter dated
R.S.A. No. 874 of 1987 9

5.10.2009, which are taken on record as Mark ‘A’. A perusal of para

6 the said report shows that the plaintiff-respondent was reinstated in

service on 28.8.1990 and all arrears of back wages were also given to

him in pursuance of directions issued by the Executing Court on his

Execution Application. It has further been mentioned that the

plaintiff-respondent is still serving in the Police Department, Punjab.

9. I have heard learned counsel for the parties and perused

the record with their able assistance. The controversy in the present

case revolves around Rule 12.21 of the Rules, which reads thus:

“A constable who is found unlikely to prove an efficient

police officer may be discharged by the Superintendent

at any time within three years of enrolment. There shall

be no appeal against an order of discharge under this

Rule.”

10. It has already been noticed above that Rule 12.21 of the

Rules has not only been upheld but the order passed by the punishing

authority discharging the Constable has also been found to be lawful

on the rationale that the object of holding any preliminary inquiry was

limited to find out whether the Constable was likely to prove as an

efficient police officer. When the facts of the present case are

examined, the aforesaid principles are applicable in all fore. The

extracted para from the judgment of the lower Appellate Court shows

that the Deputy Superintendent of Police vide endorsement dated

9.3.1982 had recommended that in his opinion the plaintiff-

respondent Constable was not likely to become good police officer

and the appointing authority-S.S.P. may consider his case for

discharge from service. Therefore, the lower Appellate Court is not
R.S.A. No. 874 of 1987 10

right in holding that a regular departmental inquiry on the basis of

D.D.R. dated 8.3.1982 levelling allegation concerning character of

the plaintiff-respondent Constable amounted to stigma. The aforesaid

D.D.R. cannot be considered as foundation of the order of discharge

and the order cannot be dubbed as an order of dismissal. Therefore,

the view taken by the lower Appellate Court is liable to be set aside

and that of the trial Court is liable to be restored.

11. The question then is what relief could be granted to the

plaintiff-respondent. According to the report submitted by the

appellant department, the plaintiff-respondent was reinstated in

service on 28.8.1990 and all arrears of back wages have been paid to

him. He is still continuing in service. The decree passed by the lower

Appellate Court dated 22.11.1986 stand implemented. Therefore, it

may not be possible at this stage to set aside the decree which stand

executed because a person who has continued in service for about 20

years after passing of the judgment and decree and the stay was

declined by this Court, cannot be put to a situation which would

entail the result of discharging him from service after such a long

time. I answer the question of law in favour of the defendant-

appellant, yet, the appeal is dismissed as the decree passed by the

lower Appellate Court stand executed.



                                                        (M.M. KUMAR)
October 21, 2009                                            JUDGE
Pkapoor