Union Of India & Others vs The Central Administrative … on 16 June, 2005

0
47
Chattisgarh High Court
Union Of India & Others vs The Central Administrative … on 16 June, 2005
       

  

  

 
 
       HIGH COURT OF JUDICATURE CHHATTISGARH: BILASPUR           
                   (Division Bench)

      WRIT PETITION NO. 1094 OF 2000  

      Union of India & Others
                                        ...Petitioner
                        Versus
      The Central Administrative Tribunal, Jabalpur & Another
                                        ...Respondent

!      Present   :    Mr. Vinay Harit, Sr. Advocate with Mr. Ashok
       Swarnkar, learned counsel for the   petitioner.

^      Mr. U.N.S. Deo, with Mr. Pankaj  Shrivatava, learned counsel for
       respondent No.2.

      CORAM :         Hon'ble Shri A.K. Patnaik, CJ
                       &  Hon'ble Shri S.K.Agnihotri, J.

      Dated: 16/06/2005

:      O R D E R

( 16th of June 2005)

The following Order of the Court was
passed by
A.K. Patnaik, CJ:

In this writ petition under Articles 226/227 of

the Constitution of India, the petitioners have

challenged the order dated 22.09.1999 passed by the

Central Administrative Tribunal, Jabalpur Bench,

Jabalpur in Original Application No.456 of 1991.

2. The facts briefly are that the respondent No.2 was

working as a Permanent Way Inspector under the South

Eastern Railways. A departmental enquiry was initiated

against the respondent No.2. In the said departmental

enquiry two articles of charge were framed against

respondent No.2. The two articles of charge are as

follows:

“Article-I: That the said Sri B.P.Singh
while functioning as PWI/MBY during 1986 had
accepted 989 pcs. Of B.G. Sal wooden
sleepers / special from the associates of
M/s. M.P. M.P. Export Corp. Ltd. without
Booking Instructions of Dy.CE/SLC/GRC or any
instruction from his superior officers.

By the above act Sri Singh failed to
main absolute integrity, devotion to duty
and acted in a manner which is unbecoming of
a Rly. servant and there by violated rule
3(i), (ii) & (iii) of the RSC Rules, 1966.

Article-II: That during the aforesaid period
and while functioning in the aforesaid
office, the said Sri B.P. Singh has granted
12/EG-15 (Acknowledgment) for the aforesaid
989 Pcs. Of B.G. Sal wooden sleepers /
specials quoting 6 BIs meant for other
consignees and one for PWI/BMY. On the
strength of those 13 EG-15, the Contractor
has claimed bill of Rs.10,09,305.20P to Dy.
CE/SLC/GRC. He granted 13 Nos. clear EG-15
for 989 pcs. Of sleepers / specials quoting
6 fake B.I. Nos. meant for some other units.
The B.I. No.303 was meant for PWI/BMY and
the sleepers were passed at Depot No.371 of
Pendra Road, but Sri Sngh received the
materials from other depots of Dhamtari &
Raipur. Thus, Sri Singh has failed to main
absolute integrity, devotion to duty and
acted in a manner which is unbecoming of a
Rly. Servant as required under rule
3(I)(i),(ii) & (iii) of the RSC Rules,
1966.”

In the enquiry, the Enquiry Officer given a finding in

the enquiry report that the two articles of charge were

proved against respondent No.2. The enquiry report was

accepted by the Disciplinary Authority and the

respondent No.2 was removed from service vide order

dated 25.10.1989 by the disciplinary authority with the

observation that he was a person of doubtful integrity

and was not a fit person to be retained in service.

Aggrieved by the said order of removal, the respondent

No.2 preferred an appeal before the appellate

authority. But before the appeal was decided,

respondent No.2 filed Original Application No.456 of

1999 before the Central Administrative Tribunal,

Jabalpur Bench, Jabalpur. The Tribunal after hearing

the parties disposed of the Original Application by

modifying the order of removal to an order of

compulsory retirement with effect from the date from

which the respondent No.2 was removed from service.

Paragraphs 5 & 6 of the order dated 22.09.1999 of the

Tribunal in the said O.A.No.456 of 1991 which contain

the reason for modifying the order of removal to one of

the compulsory retirement are quoted herein below:

“5. We have duly considered the submission
of both sides and minutely peruse the
records. It is true that the applicant was
posted as Permanent Way Inspector in
Bhilliai Marshalling Yard where he had to
see to the maintenance of Railway tracks.
The applicant was required materials /
stocks which were necessary for the
maintenance. The said materials were
supplied to the Railways by the M.P. Export
Corporation Limited, Bhopal. It is alleged
that during the period 1986-87, the
applicant had received materials / stock,
which on check was found to be short. The
respondents in their reply themselves admit
that the responsibility was not that of the
applicant who was the P.W.I. but the Senior
D.E.N, D.E.N. and the A.E.N. were equally
responsible and they were aware of the
problems of the Bhillai Marshalling Yard.
If it be so, the materials supplied to the
Railways ought to have been checked by the
superior officers / authorities as well
because the bills are to be ultimately
passed through them. No doubt the
misappropriation of materials might have
been due to lack of devotion of duty on the
part of the applicant as alleged, however,
the fact remains that there was negligence
on the part of the superior officers like
the Sr. DEN and AEN who were not taken to
task by the respondent – department for the
reasons best known to them. Only the
applicant was circled out and held
responsible for the government loss.

6. In view of what has been discussed
above and after hearing the counsel for both
parties and having perused the records on
file, we find that the applicant was not the
sole person whose negligence attributed to
the acceptance of sub standard material but
some senior officers were also responsible
and they were spared for the reasons best
known to the official respondents. We also
find that for shortage of 251 sleepers,
utilized in track repairs, four junior PWIs
who were also responsible for accounting &
transaction were also spared by the
official. In the circumstances, the
punishment imposed upon the applicant is
considered too harsh and we are of the
opinion that the same should be modified.
In this connection we also rely on the
decision of the Hon’ble Supreme Court in the
case of B.C. Chaturvedi vs. Union of India,
(1995) 6 SCC 749. We accordingly dispose of
this application and modify the impugned
punishment of removal from service to that
of compulsory retirement w.e.f. the date
from which he was removed from service. The
respondents shall take all necessary
measures as required under the Rules for
making payment of pensionary benefits to the
applicant to which he will be entitled to
within six months from today.”

3. Mr. Vinay Harit, Sr. Advocate appearing for the

petitioners submitted that the two charges against the

respondent No.2 were serious in nature and had been

proved in the departmental enquiry. He vehemently

argued that since it has been established in the

departmental enquiry that the respondent No.2 had

failed to maintain absolute integrity in the discharge

of his duty and has also misappropriate 251 numbers of

New Wooden Crossings Sleepers and thereby put the

Railway in heavy financial loss, the order of removal

passed by the disciplinary authority was proportionate

to the gravity of misconduct and should not have been

interfered with by the Tribunal in the impugned order.

He submitted that the Supreme Court has held in B.C.

Chaturvedi vs. Union of India & Others reported in

(1995) 6 SCC 749 that is only when the Tribunal finds

that the punishment imposed by the disciplinary

authority is shocking, it will interfere with the

punishment and remit the matter back to the

disciplinary authority or the appellate authority to

reconsider the punishment to be imposed on the

delinquent and only in exceptional rare cases the

Tribunal can impose lesser punishment. He also relied

on the decisions of the Supreme Court in Union of India

& Another vs. G. Ganayutham reported in AIR 1997 SC

3387 as well as Canara Bank vs. V.K. Awasthy reported

in 2005 AIR SCW 2005 for the proposition that the

Tribunal will not interfere with the order of

punishment unless the same is wholly irrational or

illegal. He further submitted that in this case, the

Tribunal while reducing the punishment from one of

removal to compulsory retirement has recorded some

findings of negligence against some superior officers

namely Sr. D.E.N., D.E.N. and A.E.N., and these

findings are not based on any material in the records

of the departmental enquiry.

5. Mr. U.N.S. Deo, learned counsel appearing for

respondent No.2, on the other hand, submitted that the

contention of the petitioners before the Tribunal inter

alia was that the respondent No.2 was posted as

Permanent Way Inspector in Bhillai Marshalling Yard

where he was to see the maintenance of railway tracks.

But he was not the sole person who was responsible for

the loss of materials / stocks in the railway yard and

the Sr. D.E.N., D.E.N. and A.E.N. were equally

responsible and yet respondent No.2 was singled out for

the differential treatment and proceeded against the

departmental enquiry and finally removed from the

service. He further submitted that the Tribunal was

therefore right in coming to the conclusion that the

respondent No.2 was not the sole person responsible for

accepting substandard materials or for the shortage of

251 sleepers and in reducing the punishment from one of

removal from service to one of compulsory retirement.

He also relied on the aforesaid decision of Supreme

Court in B.C. Chaturvedi (supra) wherein it has been

held that if the punishment imposed by the disciplinary

authority shocks the judicial conscience of the

Tribunal, the Tribunal can interfere with the same and

in some cases can also reduce the punishment to shorten

the litigation. He also relied on the decision of the

Supreme Court in Kailash Nath Gupta vs. Enquiry Officer

(R.K. Rai), Allahabad Bank & Others reported in (2003)

9 SCC 480 wherein it has been held that the relevant

factors are not taken note of while determining the

quantum of punishment, the Court can direct

reconsideration or in an appropriate case for shorten

the litigation indicate the punishment to be awarded.

He also cited the decision of Supreme Court in Pritam

Singh vs. Union of India & Others reported in 2004 AIR

SCW 5391, wherein the Supreme Court interfered with the

order of punishment of compulsory retirement as the

railway employee had put in 31 years of long service

without any blemish. He submitted that in the present

case, the respondent No.2 had put in 29 years of

unblemished service and he should not have been removed

from service and therefore, the order of the Tribunal

reducing the punishment of removal to one of compulsory

retirement was justified. Finally, he submitted that

before the Tribunal, respondent No.2 had raised various

other grounds such as; violation of principles of

natural justice; and procedural irregularities in the

enquiry, but all these grounds have not been taken note

of by the Tribunal in the impugned order. To a query

made by the Court as to why the respondent No.2 has not

challenged the order of the Tribunal, Mr. Deo, learned

counsel appearing for respondent No.2 submitted that

since the Tribunal by the impugned order reduced the

punishment from one of removal to one of compulsory

retirement and the respondent No.2 on such compulsory

retirement would be entitled to his pension, the

respondent No.2 did not challenge the order of the

Tribunal.

6. The law in what cases, the Tribunal or the High

Court can interfere with the quantum of punishment

imposed on a delinquent by the disciplinary authority

is now fairly well settled in India.

7. In B.C. Chaturvedi (supra) the Supreme Court has

been held that the disciplinary authority or the

appellate authority, being the facts finding

authorities have exclusive power to consider the

evidence with a view to maintain discipline and they

are invested with the discretion to impose appropriate

punishment keeping in view the magnitude or gravity of

the misconduct. In the said decision, the Supreme

Court has however held that the High Court / Tribunal,

while exercising the power of judicial review, cannot

normally substitute their own conclusion on penalty and

impose some other penalty. But if the punishment

imposed by the disciplinary authority or the appellate

authority shocks to conscience of the High Court /

Tribunal, it would appropriately mould the relief,

either directing the disciplinary / appellate authority

to reconsider the penalty imposed, or to shorten the

litigation, it may itself, in exceptional and rare

cases, impose appropriate punishment with cogent

reasons in support thereof.

8. In Union of India & Another vs. G. Ganayutham

(supra) the Supreme Court considered the law with

regard to proportionality of punishment both in the

U.S. and in England as well as in India and finally

came to conclusion that the position in our country in

Administrative Law is that the Courts / Tribunals will

only play a secondary role while the primary judgment

as to resonableness will remain with the executive or

the administrative authority and the secondary judgment

of the Court is to be based Wednesbury and CCSU

principles to find if the executive or administrative

authority has reasonably arrived at his decision as the

primary authority. Para 31 of this judgment of the

Supreme Court, which is relevant is quoted herein

below:

“31. In such a situation, unless the Court /
Tribunal opines in its secondary role, that
the administrator was, on the material
before him, irrational according to
Wednesbury or CCSU norms, the punishment
cannot be quashed. Even then, the matter
has to be remitted back to the appropriate
authority for reconsideration. It is only
in very rare cases as pointed out in B.C.
Chaturvedi’s case (1995 AIR SCW 4374) that
the Court might, – to shorten litigation –
think of substituting it own view as to the
Quantum of punishment in the place of the
punishment awarded by the competent
authority.”

In the aforesaid judgment therefore, the Supreme Court

has taken a view that when the Court / Tribunal opines

in its secondary role, that the administrator was, on

the material before him, irrational according to

Wednesbury or CCSU norms. The punishment cannot be

quashed. But even then the matter has to be remitted

back to the disciplinary authority for reconsideration

and it is only in very rare cases as pointed out in

B.C. Chaturvedi’s case that the court might to shorten

the litigation substitute a lesser punishment than that

awarded by the disciplinary authority.

9. In Canara Bank vs. V.K. Awasthy (supra) the

Supreme Court has only summed up the position of law as

laid down in Union of India vs. G. Ganayutham (supra)

in para 27 of the judgment.

10. In Kailash Nath Gupta vs. Enquiry Officer (R.K.

Rai) Allahabad Bank & Others (supra) the Supreme Court

after discussing the law as laid down in B.C.

Chaturvedi (supra) and in other cases has held that one

thing is clear that the power of interference with the

quantum of punishment is extremely limited. But when

relevant factors are not taken note of, which have some

bearing on the quantum of punishment, certainly the

Court can direct reconsideration or in an appropriate

case to shorten the litigation, indicate the punishment

to be awarded. Thus, in this case also in which the

great reliance has been placed by Mr. Deo, learned

counsel appearing for respondent No.2, factors which

are relevant and have bearing to the quantum of

punishment, if ignored may call for interference with

the order of punishment by the Court or the Tribunal

and not otherwise.

11. Coming to the facts of the present case,

paragraphs 5 & 6 of the order of the Tribunal which

have been quoted above would show that the factors

which have been taken into consideration by the

Tribunal in interfering with the order of punishment of

removal passed by the disciplinary authority is that

besides respondents No.2, other superior officers like

Sr. D.E.N., D.E.N., A.E.N. and 4 APWI are also

responsible. But these findings that superior officers

like Sr. D.E.N., D.E.N., A.E.N. and 4 Junior PWIs were

also responsible along with respondent No.2, are not

based on any materials in the record collected in the

departmental enquiry. In exercise of the power of

judicial review the High Court or the Tribunal cannot

recall fresh finding of facts with regard to the

disciplinary proceedings which are not part of the

record of the disciplinary proceedings. The power of

the High Court / Tribunal is to only examine the order

passed by the disciplinary authority or the appellate

authority on the basis of materials which formed part

of the departmental enquiry. If in the given case, the

High Court or the Tribunal is of the view that certain

further facts need to be inquired into, the High Court

or the Tribunal can remit the matter back to the

disciplinary authority for re-enquiry on those facts

and in such re-enquiry only fresh materials can be

adduced and brought on record. While exercising the

power of judicial review the High Court or the Tribunal

cannot act as the disciplinary authority or the

appellate authority and record its own finding of facts

on the basis of materials placed before the High Court

or Tribunal. This has itself been clarified in the

case of B.C. Chaturvedi (supra) that the disciplinary

and on appeal the appellate authority, being fact

finding authorities have exclusive power to consider

the evidence with a view to maintain discipline. Even

otherwise, the fact that the other officers were also

responsible along with respondent No.2 in respect of

the two charges against respondent No.2 is not relevant

or germane to the quantum of punishment to be imposed

on respondent No.2. If the respondent No.2 was guilty

of the two charges he was liable for such punishment

should not be shocking to judicial conscience or

strikingly disproportionate. In the present case, the

respondent No.2 has been found guilty of the two

charges in the departmental enquiry and the findings in

the enquiry report have been accepted by the

disciplinary authority. The two charges quoted above

are certainly grave charges warranting severe

punishment. Unless the findings of the disciplinary

authority with regard to the guilt of respondent No.2

are disturbed by the appellate authority or the

Tribunal, we do not think that the Tribunal can

possibly reduce the quantum of punishment from one of

removal to that of compulsory retirement.

12. But as stated above, it has been submitted by Mr.

Deo, learned counsel appearing for respondent No.2 that

besides the challenge to the quantum of punishment, the

respondent No.2 had raised various other grounds

complaining of violation of principles of natural

justice and irregularities in the departmental enquiry.

We have also perused the records of the Tribunal which

have been produced before us and we find that in para 5

of the Original Application the respondent No.2 has

detailed various grounds including violation of D & A

Rules and the principles of natural justice. Since Mr.

Deo has submitted that the respondent No.2 did not

challenge the impugned order of the Tribunal as by

virtue of the Tribunal the respondent No.2 would have

been entitled to pension, we are of the view that the

matter should be remanded back to the Tribunal for a

fresh decision in accordance with law after hearing the

parties.

13. For the reasons stated above, we set aside the

impugned order dated 22.09.1999 of the Central

Administrative Tribunal, Jabalpur Bench, Jabalpur in

O.A.no.456 of 1991 and remit the matter back to the

Tribunal for fresh hearing and decision in accordance

with law. Since this is an old case, the Tribunal will

do well to complete the hearing and finally dispose of

the matter within four months from the date of receipt

of certified copy of this order.

     Chief Justice                 Judge

LEAVE A REPLY

Please enter your comment!
Please enter your name here