Supreme Court of India

Union Of India & Ors vs A.K. Pandey on 16 September, 2009

Supreme Court of India
Union Of India & Ors vs A.K. Pandey on 16 September, 2009
Author: R Lodha
Bench: B.N. Agrawal, Aftab Alam, R.M. Lodha
                                                                   Reportable

              IN THE SUPREME COURT OF INDIA
               CIVIL APPELLATE JURISDICTION

                 CIVIL APPEAL NO. 6181 OF 2002


Union of India & Ors.                             ...Appellants

                             Versus

A.K. Pandey                                      ...Respondent

                          JUDGEMENT

R.M. Lodha, J.

The question which falls to be determined in this

appeal by special leave is : is the provision in Rule 34 of the Army

Rules, 1954 that the interval between the accused being informed

of charge for which he is to be tried and his arraignment shall not

be less than ninety-six hours mandatory?

2. Mr. A.K. Pandey – respondent – was enrolled in Army

on September 18, 1987. Subsequently, he was posted to 12 Corps

Signal Regiment (AREN) unit on August 21, 1994 at Jodhpur. The

respondent remained on casual leave for thirteen days from

September 5, 1995 to September 17, 1995. When he resumed his

duty on September 23, 1995 he brought with him one country
made pistol and one round of small ammunition to the unit which

he sold to signalman J.N. Narasimlu of the same unit. J.N.

Narasimlu while leaving the unit was caught by the regimental

police carrying the above weapon and one round of small

ammunition in one bag. On being questioned, J.N. Narasimlu told

that he had purchased the weapon and one round of small

ammunition from the respondent. The respondent and J.N.

Narasimlu were placed in closed arrest with effect from September

23, 1995. Summary of evidence against both the persons is said to

have been recorded by Major Sudhir Handa of 12 Corps Signal

Regiment.

3. The respondent was charged vide charge-sheet dated

October 26, 1995 which was served upon him on November 2,

1995 at 1800 hours. He was informed that he would be tried by

General Court Martial on November 6, 1995 at 1130 hrs.

4. On November 6, 1995, General Court Martial

commenced its proceedings at 1010 hours wherein the respondent

is said to have pleaded guilty of both the charges. Based on that,

the respondent was awarded punishments; (i) to suffer rigorous

imprisonment for three years and (ii) dismissal from service.

2

5. The respondent aggrieved thereby submitted a petition

under Section 164(2) of the Army Act, 1950 before the Chief of the

Army staff for setting aside the findings and sentence of the

General Court Martial held on November 6, 1995.

6. The Chief of Army Staff rejected the petition submitted

by the respondent on December 23, 1996 and the respondent was

informed of the said decision on December 31, 1996.

7. The respondent then approached the High Court of

Judicature for Rajasthan at Jodhpur praying therein for issuance of

appropriate writ, order or direction to quash the General Court

Martial proceedings dated November 6, 1995 and the punishments

awarded to him and to reinstate him in service with effect from

November 6, 1995 with all consequential benefits.

8. The present appellants contested the writ petition by

filing a counter in opposition before the High Court.

9. The Learned Single Judge allowed the writ petition on

December 3, 1999 and quashed and set aside General Court

Martial proceedings held on November 6, 1995 as well as the

order of punishment.

3

10. The present appellants preferred intra court appeal

which was found devoid of any merit and came to be dismissed on

April 11, 2001. Hence, the present appeal by special leave.

11. Mr. Mohan Jain, Learned Additional Solicitor General

strenuously urged that the interval of ninety-six hours provided in

Rule 34 is directory and, in any case, the respondent having

pleaded guilty of both the charges, no prejudice can be said to

have been caused to him by non-compliance of the

time provided therein. In support of his submissions, he heavily

relied upon a decision of this Court in the case of State Bank of

Patiala and Others v. S.K. Sharma1.

12. Rule 34 of the Army Rules, 1954 with which we are

concerned reads as follows :

“34. Warning of accused for trial.–(1) The accused before he is
arraigned shall be informed by an officer of every charge for which he is to be
tried and also that, on his giving the names of witnesses or whom he desired
to call in his defence, reasonable steps will be taken for procuring their
attendance, and those steps shall be taken accordingly.

The interval between his being so informed and his arraignment shall
not be less than ninety-six hours or where the accused person is on active
service less than twenty-four hours.

(2) The officer at the time of so informing the accused shall give him a
copy of the charge-sheet and shall if necessary, read and explain to him the
charges brought against him. If the accused desires to have it in a language
which he understands, a translation thereof shall also be given to him.

1

(1996) 3 SCC 364

4
(3) The officer shall also deliver to the accused a list of the names,
rank and corps (if any), of the officers who are to form the court, and where
officers in waiting are named, also of those officers in courts-martial other
than summary courts-martial.

(4) If it appears to the court that the accused is liable to be prejudiced
at his trial by any non-compliance with this rule, the court shall take steps and,
if necessary, adjourn to avoid the accused being so prejudiced.”

13. The key words used in Rule 34 from which the

intendment is to be found are “shall not be less than ninety-six

hours”. As the respondent was not in active service at the relevant

time, we are not concerned with the later part of that rule which

provides for interval of twenty-four hours for the accused in active

service.

14. In his classic work, “Principles of Statutory

Interpretation” (seventh edition), Justice G.P. Singh has quoted

passage of Lord Campbell in Liverpool Borough Bank v. Turner2

that read : “no universal rule can be laid down as to whether

mandatory enactments shall be considered directory only or

obligatory whether implied nullification for disobedience. It is the

duty of Courts of justice to try to get at the real intention of

Legislature by carefully attending to the whole scope of the statute

to be considered.”

2

1861 30 LJ Ch 379

5

15. In Crawford’s Statutory Construction (1989 reprint), the

following excerpt from People v. Sutcliffe3 is quoted :

“It is a rule of statutory construction that where a statute is framed in terms of
command, and there is no indication from the nature or wording of the act or
the surrounding circumstances that it is to receive a permissive interpretation,
it will be construed as pre-emptory.”

16. In his discussion on the subject, “Mandatory and

Directory or Permissive Words” Crawford in the afore-noticed

treatise says:

“Ordinarily the words “shall” and “must” are mandatory, and the work “may” is
directory, although they are often used inter-changeably in legislation. This
use without regard to their literal meaning generally makes it necessary for
the courts to resort to construction in order to discover the real intention of the
legislature. Nevertheless, it will always be presumed by the court that the
legislature intended to use the words in their usual and natural meaning. If
such a meaning, however, leads to absurdity, or great inconvenience, or for
some other reason is clearly contrary to the obvious intention of the
legislature, then words which ordinarily are mandatory in their nature will be
construed as directory, or vice versa. In other words, if the language of the
statute, considered as a whole and with due regard to its nature and object,
reveals that the legislature intended the words “shall” and “must” to be
directory, they should be given that meaning. Similarly, under the same
circumstances, the word “may” should be given a mandatory meaning, and
especially where the statute concerns the rights and interests of the public, or
where third persons have a claim de jure that a power shall be exercised, or
whenever something is directed to be done for the sake of justice or the public
good, or is necessary to sustain the statute’s constitutionality.

Yet the construction of mandatory words as directory and directory words as
mandatory should not be lightly adopted. The opposite meaning should be
unequivocally evidenced before it is accepted as the true meaning; otherwise,
there is considerable danger that the legislative intent will be wholly or
partially defeated.”

3

7 N.Y.S. (2) 431

6

17. Crawford further says in his treatise that prohibitive or

negative words can rarely, if ever, be directory………….. Negative,

prohibitory and exclusive words or terms are indicative of the

legislative intent that the statute is to be mandatory.

18. In Thomson vs. Stimpson4, Lord Parker C.J. (Queen’s

Bench Division) while dealing with the wording of Section 16 of the

Rent Act, 1957 which provided that no notice by a landlord or a

tenant to quit any premises let (whether before or after the

commencement of the Act) as a dwelling shall be valid unless it is

given not less than four weeks before the date of which it is to take

effect held that four weeks’ notice contemplated in Section 16

should be construed as four clear weeks. This is what Lord Parker,

C.J. observed :

“………………Parliament here, however, has gone further and used the words
which have been interpreted in the past as providing for four clear weeks. Like
Bennett, J., in Re Hector Whaling, Ltd. (1935) All E.R.303, I think that there
ought to be certainty on this matter, and I prefer the view that the word should
be construed as four clear weeks.”

19. A Constitution Bench of this Court in M. Pentiah and

Others v. Muddala Veeramallappa and Others5 construed the

expression, “not less than two-third of the whole number of

4
(1960) 3 All E.R 500
5
AIR 1961 SC 1107

7
members” in Section 77 of Hyderabad District Municipalities Act,

1956 as follows :

“This section confers on the Committee an express power couched in a
negative form. Negative words are clearly prohibitory and are ordinarily used
as a legislative device to make a statute imperative. If the section is recast in
an affirmative form, it reads to the effect that the Committee shall have power
to transfer any immovable property, if the conditions laid down under the
section are complied with.”

20. In Lachmi Narain and Others v. Union of India and

Others6, this Court construed the expression, “not less than three

months’ notice” in Section 6(2) of Delhi Laws Act and held:

“68. Section 6(2), as it stood immediately before the impugned notification,
requires the State Government to give by notification in the Official Gazette
“not less than 3 months’ notice” of its intention to add to or omit from or
otherwise amend the Second Schedule. The primary key to the problem
whether a statutory provision is mandatory or directory, is the intention of the
law-maker as expressed in the law, itself. The reason behind the provision
may be a further aid to the ascertainment of that intention. If the legislative
intent is expressed clearly and strongly in imperative words, such as the use
of “must” instead of “shall”, that will itself be sufficient to hold the provision to
be mandatory, and it will not be necessary to pursue the enquiry further. If the
provision is couched in prohibitive or negative language, it can rarely be
directory, the use of peremptory language in a negative form is per se
indicative of the intent that the provision is to be mandatory. (Crawford, The
Construction of Statutes, pp. 523-24). Here the language of sub-section (2) of
Section 6 is emphatically prohibitive, it commands the Government in
unambiguous negative terms that the period of the requisite notice must not
be less than three months.

69. In fixing this period of notice in mandatory terms, the legislature had, it
seems taken into consideration several factors. According to the scheme of
the Bengal Act, the tax is quantified and assessed on the quarterly turnover.
The period of not less than three months’ notice conforms to that scheme and
is intended to ensure that imposition of a new burden or exemption from tax
causes least dislocation and inconvenience to the dealer in collecting the tax
for the Government, keeping accounts and filing a proper return, and to the
Revenue in assessing and collecting the same. Another object of this

6
(1976) 2 SCC 953

8
provision is that the public at large and the purchasers on whom the incidence
of the tax really falls, should have adequate notice of taxable items. The third
object seems to be that the dealers and others likely to be affected by an
amendment of the Second Schedule may get sufficient time and opportunity
for making representations, objections or suggestions in respect of the
intended amendment. The dealers have also been ensured adequate time to
arrange their sales, adjust their affairs and to get themselves registered or get
their licenses amended and brought in accord with the new imposition or
exemption.

70. Taking into consideration all these matters, the legislature has, in its
judgment solemnly incorporated in the statute, fixed the period of the requisite
notice as “not less than three months” and willed this obligation to be
absolute. The span of notice was thus the essence of the legislative mandate.
The necessity of notice and the span of notice both are integral to the scheme
of the provision. The sub-section cannot therefore be split up into essential
and non-essential components, the whole of it being mandatory. The rule in
Raza Buland Sugar Co.’s case (supra) has therefore no application.”

21. In Mannalal Khetan and Others v. Kedar Nath Khetan

and Others7 while dealing with Section 108 of the Companies Act,

1956 a three Judge Bench of this Court held :

“17. In Raza Buland Sugar Co. Ltd. v. Municipal Board, Rampur [(1965) 1
SCR 970] this Court referred to various tests for finding out when a provision
is mandatory or directory. The purpose for which the provision has been
made, its nature, the intention of the legislature in making the provision, the
general inconvenience or injustice which may result to the person from
reading the provision one way or the other, the relation of the particular
provision to other provisions dealing with the same subject and the language
of the provision are all to be considered. Prohibition and negative words can
rarely be directory. It has been aptly stated that there is one way to obey the
command and that is completely to refrain from doing the forbidden act.
Therefore, negative, prohibitory and exclusive words are indicative of the
legislative intent when the statute is mandatory. (See Maxwell on
Interpretation of Statutes, 11th Edn., p. 362 seq.; Crawford: Statutory
Construction, Interpretation of Laws, p. 523 and Seth Bikhraj Jaipuria v. Union
of India
[(1962) 2 SCR 880, 893-894].

18. The High Court said that the provisions contained in Section 108 of the
Act are directory because non-compliance with Section 108 of the Act is not
7
(1977) 2 SCC 424

9
declared an offence. The reason given by the High Court is that when the law
does not prescribe the consequences or does not lay down penalty for non-
compliance with the provision contained in Section 108 of the Act the
provision is to be considered as directory. The High Court failed to consider
the provision contained in Section 629(A) of the Act. Section 629(A) of the Act
prescribes the penalty where no specific penalty is provided elsewhere in the
Act. It is a question of construction in each case whether the legislature
intended to prohibit the doing of the act altogether, or merely to make the
person who did it liable to pay the penalty.

19. Where a contract, express or implied, is expressly or by implication
forbidden by statute, no court will lend its assistance to give it effect. (See
Mellis v. Shirley L.B.[(1885) 16 QBD 446)] A contract is void if prohibited by a
statute under a penalty, even without express declaration that the contract is
void, because such a penalty implies a prohibition. The penalty may be
imposed with intent merely to deter persons from entering into the contract or
for the purposes of revenue or that the contract shall not be entered into so as
to be valid at law. A distinction is sometimes made between contracts entered
into with the object of committing an illegal act and contracts expressly or
impliedly prohibited by statute. The distinction is that in the former class one
has only to look and see what acts the statute prohibits; it does not matter
whether or not it prohibits a contract; if a contract is made to do a prohibited
act, that contract will be unenforceable. In the latter class, one has to consider
not what act the statute prohibits, but what contracts it prohibits. One is not
concerned at all with the intent of the parties, if the parties enter into a
prohibited contract, that contract is unenforceable. (See St. John Shipping
Corporation v. Joseph Rank [(1957) 1 QB 267) (See also Halsbury’s Laws of
England, Third Edn., Vol. 8, p. 141.)

20. It is well established that a contract which involves in its fulfilment the
doing of an act prohibited by statute is void. The legal maxim A pactis
privatorum publico juri non derogatur means that private agreements cannot
alter the general law. Where a contract, express or implied, is expressly or by
implication forbidden by statute, no court can lend its assistance to give it
effect. (See Mellis v. Shirley L.B.) What is done in contravention of the
provisions of an Act of the legislature cannot be made the subject of an
action.

21. If anything is against law though it is not prohibited in the statute but only
a penalty is annexed the agreement is void. In every case where a statute
inflicts a penalty for doing an act, though the act be not prohibited, yet the
thing is unlawful, because it is not intended that a statute would inflict a
penalty for a lawful act.

22. Penalties are imposed by statute for two distinct purposes:

1

(1) for the protection of the public against fraud, or for some other object of
public policy; (2) for the purpose of securing certain sources of revenue either
to the State or to certain public bodies. If it is clear that a penalty is imposed
by statute for the purpose of preventing something from being done on some
ground of public policy, the thing prohibited, if done, will be treated as void,
even though the penalty if imposed is not enforceable.

23. The provisions contained in Section 108 of the Act are for the reasons
indicated earlier mandatory. The High Court erred in holding that the
provisions are directory.”

22. The principle seems to be fairly well settled that

prohibitive or negative words are ordinarily indicative of mandatory

nature of the provision; although not conclusive. The Court has to

examine carefully the purpose of such provision and the

consequences that may follow from non-observance thereof. If the

context does not show nor demands otherwise, the text of a

statutory provision couched in a negative form ordinarily has to be

read in the form of command. When the word “shall” is followed by

prohibitive or negative words, the legislative intention of making the

provision absolute, peremptory and imperative becomes loud and

clear and ordinarily has to be inferred as such. There being

nothing in the context otherwise, in our judgment, there has to be

clear ninety-six hours interval between the accused being charged

for which he is to be tried and his arraignment and interval time in

Rule 34 must be read absolute. There is a purpose behind this

1
provision: that purpose is that before the accused is called upon

for trial, he must be given adequate time to give a cool thought to

the charge or charges for which he is to be tried, decide about his

defence and ask the authorities, if necessary, to take reasonable

steps in procuring the attendance of his witnesses. He may

even decide not to defend the charge(s) but before

he decides his line of action, he must be given clear ninety-six

hours. A trial before General Court Martial entails grave

consequences. The accused may be sentenced to suffer

imprisonment. He may be dismissed from service. The

consequences that may follow from non-observance of the time

interval provided in Rule 34 being grave and severe, we hold, as it

must be, that the said provision is absolute and mandatory. If the

interval period provided in Rule 34 is held to be directory and its

strict observance is not insisted upon, in a given case, an accused

may be called upon for trial before General Court Martial no sooner

charge/charges for which he is to be tried are served. Surely, that

is not the intention; the timeframe provided in Rule 34 has definite

purpose and object and must be strictly observed. Its non-

observance vitiates the entire proceedings.

1

23. The Learned Additional Solicitor General heavily relied

upon a decision of this Court in State Bank of Patiala wherein this

Court summarised the legal position relating to disciplinary

proceedings and orders of punishment thus :

“33. We may summarise the principles emerging from the above discussion.
(These are by no means intended to be exhaustive and are evolved keeping
in view the context of disciplinary enquiries and orders of punishment imposed
by an employer upon the employee):

(1) An order passed imposing a punishment on an employee consequent
upon a disciplinary/departmental enquiry in violation of the
rules/regulations/statutory provisions governing such enquiries should not be
set aside automatically. The Court or the Tribunal should enquire whether (a)
the provision violated is of a substantive nature or (b) whether it is procedural
in character.

(2) A substantive provision has normally to be complied with as explained
hereinbefore and the theory of substantial compliance or the test of prejudice
would not be applicable in such a case.

(3) In the case of violation of a procedural provision, the position is this:
procedural provisions are generally meant for affording a reasonable and
adequate opportunity to the delinquent officer/employee. They are, generally
speaking, conceived in his interest. Violation of any and every procedural
provision cannot be said to automatically vitiate the enquiry held or order
passed. Except cases falling under — “no notice”, “no opportunity” and “no
hearing” categories, the complaint of violation of procedural provision should
be examined from the point of view of prejudice, viz., whether such violation
has prejudiced the delinquent officer/employee in defending himself properly
and effectively. If it is found that he has been so prejudiced, appropriate
orders have to be made to repair and remedy the prejudice including setting
aside the enquiry and/or the order of punishment. If no prejudice is
established to have resulted therefrom, it is obvious, no interference is called
for. In this connection, it may be remembered that there may be certain
procedural provisions which are of a fundamental character, whose violation
is by itself proof of prejudice. The Court may not insist on proof of prejudice in
such cases. As explained in the body of the judgment, take a case where
there is a provision expressly providing that after the evidence of the
employer/government is over, the employee shall be given an opportunity to
lead defence in his evidence, and in a given case, the enquiry officer does not
give that opportunity in spite of the delinquent officer/employee asking for it.

1

The prejudice is self-evident. No proof of prejudice as such need be called for
in such a case. To repeat, the test is one of prejudice, i.e., whether the person
has received a fair hearing considering all things. Now, this very aspect can
also be looked at from the point of view of directory and mandatory provisions,
if one is so inclined. The principle stated under (4) hereinbelow is only another
way of looking at the same aspect as is dealt with herein and not a different or
distinct principle.

(4) (a) In the case of a procedural provision which is not of a mandatory
character, the complaint of violation has to be examined from the standpoint
of substantial compliance. Be that as it may, the order passed in violation of
such a provision can be set aside only where such violation has occasioned
prejudice to the delinquent employee.

(b) In the case of violation of a procedural provision, which is of a mandatory
character, it has to be ascertained whether the provision is conceived in the
interest of the person proceeded against or in public interest. If it is found to
be the former, then it must be seen whether the delinquent officer has waived
the said requirement, either expressly or by his conduct. If he is found to have
waived it, then the order of punishment cannot be set aside on the ground of
the said violation. If, on the other hand, it is found that the delinquent
officer/employee has not waived it or that the provision could not be waived by
him, then the Court or Tribunal should make appropriate directions (include
the setting aside of the order of punishment), keeping in mind the approach
adopted by the Constitution Bench in B. Karunakar [(1993) 4 SCC 727]. The
ultimate test is always the same, viz., test of prejudice or the test of fair
hearing, as it may be called.

(5) Where the enquiry is not governed by any rules/regulations/ statutory
provisions and the only obligation is to observe the principles of natural justice

— or, for that matter, wherever such principles are held to be implied by the
very nature and impact of the order/action — the Court or the Tribunal should
make a distinction between a total violation of natural justice (rule of audi
alteram partem) and violation of a facet of the said rule, as explained in the
body of the judgment. In other words, a distinction must be made between “no
opportunity” and no adequate opportunity, i.e., between “no notice”/”no
hearing” and “no fair hearing”. (a) In the case of former, the order passed
would undoubtedly be invalid (one may call it `void’ or a nullity if one chooses
to). In such cases, normally, liberty will be reserved for the Authority to take
proceedings afresh according to law,
i.e., in accordance with the said rule (audi alteram partem). (b) But in the latter
case, the effect of violation (of a facet of the rule of audi alteram partem) has
to be examined from the standpoint of prejudice; in other words, what the
Court or Tribunal has to see is whether in the totality of the circumstances, the
delinquent officer/employee did or did not have a fair hearing and the orders
to be made shall depend upon the answer to the said query. [It is made clear

1
that this principle (No. 5) does not apply in the case of rule against bias, the
test in which behalf are laid down elsewhere.]

(6) While applying the rule of audi alteram partem (the primary principle of
natural justice) the Court/Tribunal/Authority must always bear in mind the
ultimate and overriding objective underlying the said rule, viz., to ensure a fair
hearing and to ensure that there is no failure of justice. It is this objective
which should guide them in applying the rule to varying situations that arise
before them.

(7) There may be situations where the interests of State or public interest may
call for a curtailing of the rule of audi alteram partem. In such situations, the
Court may have to balance public/State interest with the requirement of
natural justice and arrive at an appropriate decision.”

24. The judgment of this Court in State Bank of Patiala

hardly helps the appellants. We have already held that the

provision contained in Rule 34 regarding interval of ninety-six

hours from the service of the charge/charges for which an accused

is to be tried and his arraignment is mandatory. This situation

would be covered by sub-para 4(b) of para 33 as aforequoted.

25. That the respondent was informed of the charges for

which he was to be tried by General Court Martial on November 2,

1995 at 1800 hours is not in dispute. Although the respondent was

informed that he would be tried by General Court Martial on

November 6, 1995 at 1130 hours but the proceedings of the

General Court Martial clearly show that the trial commenced at

1010 hours. That interval between the respondent having been

1
informed of the charges for which he was to be tried and his

arraignment was less than ninety-six hours is an admitted position.

Merely because the respondent pleaded guilty is immaterial. The

mandatory provision contained in Rule 34 having been breached,

the Division Bench cannot be said to have erred in affirming the

order of the Single Judge setting aside the proceedings of the

General Court Martial.

26. In the result, the appeal must fail and is dismissed with

no order as to costs.

……………………J
(B.N. Agrawal)

……………………J
(Aftab Alam)

……………………J
(R. M. Lodha)
New Delhi
September 16 , 2009

1