PETITIONER: UNION OF INDIA AND ORS. Vs. RESPONDENT: SHRI B. DEV DATE OF JUDGMENT: 14/08/1998 BENCH: SUJATA V. MANOHAR, S. RAJENDRA BABU ACT: HEADNOTE: JUDGMENT:
J U D G M E N T
Mrs. Sujata V.Manohar.J.
The respondent was holding the post of Assistant
Director Grade I in the Directorate General of supplies and
Disposals with effect from 27.12.1967. He was sent on
deputation to the Ministry of External Affairs as Director
(Shipping) and was posted at the post of High Commission of
India in London from 18.7.1975 for a period of three years.
The period of his deputation expired on 18.7.1978. Thereupon
he was informed on 24.7.1978 by the Counsellor (Political &
Admn.), High Commission of India, London to make preparation
for his departure to New Delhi were he was being transferred
with immediate effect. The respondent made representation
against his transfer. However, his representations were
rejected and he was informed that the Ministry of External
Affairs had decided that he should relinquish charge of his
office on 15.2.1978. The respondent gave various excuses for
not handing over charge. He said that he was suffering from
a Slip-disc. Then he said that his wife was not well.
Ultimately, he also asked for leave. On 27.12.1978, the
respondent was informed that he will be deemed to have
relinquished charges on the evening of 7.12.1978, The
respondent , however purported to go on medical leave. He
reported for duty at the High Commission of India in London
on 7.2.1979 but he was not allowed to join. Thereafter the
respondent applied for grant of excuse India leave for two
months with effect from 9.2.1979.
By order dated 14.2.1979 the applicant was relieved of
his duties as Director (Shipping) in the High Commission
with effect from 7.12.1978 and the period of his leave was
regularised. He was also informed that his request for ex-
India leave for two months had been rejected. The
respondent, however, did not return to Delhi nor did he join
duty.
Under a memorandum dated 9 the of June 1981 the
President proposed to hold an inquiry against the respondent
under Rule 14 of the Central Civil Service (Classification,
Control & Appeal ) Rules, 1965. A statement of imputation of
misconduct was annexed to the memorandum and the respondent
was directed to submit a written statement of his defence
and state wheather he desired to be heard in person. The
article of charges were to the following effect:-
” The said Shri B. Dev who is a
permanent Assistant Director (Gr.
I) in DGS&D, and is officiating as
Dy. Director from 27.12.1967
onwards, committed grave misconduct
by remaining absent from duty
unauthorisedly w.e. from 10.2.1979
to date and by continuously
disobeying the Government orders
issued to him for joining duty. His
continued unauthorised absence from
duty for such a long time and
disobeying of Government orders
tantamount (sic) to lack of
devotion to duty, and to a conduct
unbecoming of a Government servant.
2. Shri B. Dev has thus violated
the provision of clauses (ii) and
(iii) of Rule 3 (1) of CSS
(Conduct) Rules, 1964 and rendered
himself liable to disciplinary
action under CSS (CC&A) Rules,
1965.”
A statement of imputations of misconduct or
misbehaviour in support of the articles of charge was also
annexed. These were forwarded to the High Commission at
London for service on the respondent. The First Secretary,
High Commission of India in London was appointed as Inquiry
Officer. Although the charges were served on the respondent
and the Inquiry Officer notified to the respondent the date
of the proceeding against the respondent, he chose not to
appear before the Inquiry Officer despite several reminders.
Ultimately an ex parte hearing was held on 4.1.1983. The
Inquiry Officer submitted his report dated 18.1.1983 holding
that the charge framed against the respondent of having
committed a grave misconduct by remaining absent from duty
unauthorisedly with effect from 10.2.1979 till 30.11.1981,
the date on which he was to superannuate from government
service, and thereby violating clauses (ii) and (iii) of
Rule 3(1) of CCS (Conduct) Riles, 1964, had been proved. The
enquiry officer observed that the conduct of the respondent
was delibrate and there was no mitigating circumstances in
his favour. The respondent had used his tenure at the High
Commission for cenabling himself to stay permanently in
England. He had purchased a house in London almost at the
beginning of his tenure there and his motive for overstaying
was clear; and in the circumstances exemplary punishment was
called for.
In the meanwhile, since the respondent would have
retired with effect from 30.11.1981 the enquiry which was
instituted against him under Rule 14 of the CCS (Conduct)
Rules, 1965 was deemed to be under CCS Pension Rules, 1972
as per the Department of Supply, order No. 9 (706)/79-Vig.
Dated 30th of November 1981. The Government of India,
Department of Supply thereafter considered the report of the
Inquiry Officer along with the note of the Inquiry Officer
setting out the several notices sent by him requesting the
respondent to remain present at the enquiry. By its
memorandum dated 8th of February, 1984, after taking into
consideration the record of the enquiry and the facts and
circumstances of the case, it came to the conclusion
provisionally that the penalty of withholding of full
pensionary benefit permanently may be imposed on the
respondent. Hence the respondent was thereby given an
opportunity to make a representation, if he so desired,
against the penalty proposed above. It was stated in the
memorandum that such a representation should reach the
undersigned within one month from the date of receipt of the
memo. The respondent sent a representation.
The Union Public Service Commission by its letter dated
30.11.1984 addressed to the Secretary to the Government of
India, Department of Supply, considered in detail the charge
against the respondent, the report of the Inquiry Officer,
the representations made by the respondent against
punishment and by its detailed order of that date conveyed
to the President that the Commission considered that the
ends of justice would be met if the full pensionary benefits
otherwise admissible to the respondent are withheld
permanently and they advised accordingly. Thereupon by an
order fated 18th of December, 1984 the President having
regard to the full facts and circumstances of the case,
ordered that the full pensionary benefits otherwise
admissible to the respondent be withheld permanently.
These orders were challenged by the respondent before
the Central Administrative Tribunal. By its impugned order
the Tribunal has allowed the application of the respondent.
it held that no finding was recorded in the departmental
enquiry that grave and serious misconduct, as envisaged in
Rule 9, has been committed by the respondent. Therefore, no
action could be taken under Rule 9 of the CCS (Pension)
Rule. It also held that no allegation of the sort contained
in Rule 8(5) explanation (b) had been levelled against the
respondent and the misconduct attributed to him was only
contravention of Rule 3(1) (ii) and (iii) of the CCS
(Conduct) Rules, 1984. Therefore, action could not be taken
under Rule 9. the appellants have come in appeal from the
order of the Tribunal.
The enquiry against the respondent was initiated while
he was in service. He was charged under Rule 3(i) (ii) and
(iii) of the CCS (Conduct) Rules. The Rules are as
follows:-
“Rule 3. General
(1) Every Government servant shall
at all times-
(i) maintain absolute integrity;
(ii) maintain devotion to duty; and
(iii) do nothing which is
unbecoming of a Government servant.
(2)…………………..”
It would not be correct to say that a Government
servant who is charged with not maintaining devotion to duty
or with conduct unbecoming of a Government servant cannot be
held guilty of grave misconduct. The gravity of the
misconduct would depend upon the nature of the conduct. The
Tribunal has wrongly held that because the enquiry was
initiated under Rule 3(i) (ii) and (iii) of CCS Conduct
Rules, the respondent cannot be held guilty of grave
misconduct.
The enquiry was continued under Rule 9 of the CCS
(Pension) Rules after the date of superannuation of the
respondent. The Tribunal is of the view that “grave
misconduct” as defend in Rule 8(5) explanation (b) (sic) of
the CCS (Pension) Rules has not been committed. Hence no
action for grave misconduct can be taken under Rule 9. Now,
under Rule 8 pension is subject to future good conduct.
Under sub-rule (3) of Rule 8 if the authority considers that
the pensioner is prima facie guilty of grave misconduct, it
shall, before passing an order, serve upon the pensioner
notice as specified therein, take into consideration the
representation, if any, submitted by the pensioner; and
under sub-clause (4), where the authority competent to pass
an order is the President, the Union Public Service
Commission shall be consulted before the order is passed.
Sub-rule (5) referred to by the Tribunal does not appear to
be relevant in the present case. It deals with appeals from
orders passed by an authority other than the President.
Under the explanation (b) to Rule 8, the expression ‘grave
misconduct’ is defined “to include the communication of
disclosure of any secret official code or password or any
sketch, plan, model, article, note, document or information,
such as is mentioned in Section 5 of the Official Secrets
Act, 1923……..” The explanation clearly extends grave
misconduct to cover communication of any official secrets.
it is not an exhaustive definition. The Tribunal is not
right in concluding that the only kind of misconduct which
should be held to be grave misconduct is communication etc.
of an official secret. There can be many kinds of grave
misconduct. The explanation does not confine grave
misconduct to only the type of misconduct described there.
The relevant Rule in the present case is Rule 9.
Learned counsel for the respondent contended before us that
Rule 9 can be invoked only if the Government servant has
caused any pecuniary loss to the Government. This
contention is also unsustainable. Rule 9 as it was stood at
the relevant time was as follows:
“Rule 9: Right of President to
withhold or withdrawn pension:-
The President reserves to himself
the right to withholding or
withdrawing a pension or part
thereof, whether permanently or
for a specified period and or
ordering recovery from a pension of
the whole or part of any pecuniary
loss caused to the Government if,
in any departmental or judicial
proceedings, the pensioner is found
guilty of grave misconduct or
negligence during the period of his
service, including service rendered
upon re-employment after retirement
provided that the Union Public
Service Commission shall be
consulted before orders are
passed.”
Rule 3(1)(o) defines “pension” as including gratuity
except when the term “pension” is used in contradiction to
“gratuity”.
Rule 9 gives to the President the right of (1)
withholding or withdrawing a pension or part thereof (2)
either permanently or for a specified period and (3)
ordering recovery from a pension of the whole or part of any
pecuniary loss caused to the Government. This power can be
exercised if, in any departmental or judicial proceedings,
the pensioner is found guilty of grave misconduct or
negligence during the period of his service. The power
therefore, can be exercised in all cases where the pensioner
is found guilty of grave misconduct or negligence during the
period of his service. One of the powers of the President
is to recover from pension, in a case where any pecuniary
loss is caused to the Government, that loss. This is an
independent power in addition to the power of withdrawing or
withholding pension. The contention of the respondent,
therefore, that Rule 9 cannot be invoked even in cases of
grave misconduct unless pecuniary loss is caused to the
Government, is unsustainable.
The Tribunal has held that no charge of grave
misconduct was framed or found proved against the
respondent. This is clearly incorrect looking to the
express language of the charge as framed and the enquiry
report. The charge as framed expressly charged the
respondent with having committed grave misconduct by
remaining absent from duty without authorisation and by
continuing to disobey Government orders issued to him for
joining duty. he was charged with lack of devotion to duty
and of conduct unbecoming a Government servant, and this was
violative of the provisions of Rule 3(1) sub-clause (ii) and
(iii) of CCS (Conduct) Rules. The finding also is that this
charge of grave misconduct has been proved in the enquiry
report. The conduct, therefore, of the respondent falls
under Rule 9 and the order of the President dated 18th of
December, 1984 cannot be faulted.
Our attention is drawn to a decision of this Court in
D.V. Kapoor V. Union of India and Ors. (AIR 1990 SC 1923).
In that case also disciplinary proceedings were initiated
against the Government servant under Rule 3(ii)(iii) of the
CCS (Conduct) Rules and were later continued under Rule 9 of
the CCS (Pension) Rules, 1972. The charge against the
appellant there was that he absented himself from duty
without any authorisation and despite his being asked to
join duty he remained absent. The Inquiry Officer, however,
held that his absenting himself from duty could not be
termed as entirely wilful because he could not move due to
termed as entirely wilful because he could not move due to
his wife’s illness. The Inquiry Officer recommended that
the case of the appellant should be considered
sympathetically. The recommendation and finding of the
Inquiry Officer were accepted by the President. However, it
was decided to withhold full gratuity and payment of pension
in consultation with the Union Public Service Commission.
In these circumstances, this Court held that there was no
finding that the appellant had committed grave misconduct as
charged and that the exercise of power under Rule 9 was not
warranted.
The present case, though prima facie similar to the
above case, contains some vital differences. No legitimate
reason has been found for the respondent absenting himself
or refusing to join at Delhi. The Inquiry Officer has come
to a conclusion that the respondent wilfully disobeyed
Government orders and only gave untenable excuses first,
regarding his illness, and thereafter his wife’s illness in
order not to join duty. It is also found that the conduct
was premeditated and the respondent had already purchased a
house at London at the beginning of his tenure indicating
that he had no intention at any time of returning to Delhi.
In the present case the Inquiry Officer has in these
circumstances, come to a finding holding the respondent
guilty of grave misconduct. Therefore, looking to the facts
of the present case the charge of grave misconduct has been
correctly held to be proved and, therefore, the order of
18th of December, 1984 cannot be faulted.
The order of 17.6.1987 is an order by the President
rejecting the revision petition of the respondent. Both
these orders are, in the premises, upheld. The impugned
order of the Tribunal is set aside and the original writ
petition filed by the respondent in the Delhi High Court
which was subsequently transferred to the Central
Administrative Tribunal at New Delhi is dismissed.
The appeal is accordingly allowed. There will,
however, be no order as to costs.