PETITIONER: UNION OF INDIA Vs. RESPONDENT: I. S. SINGH DATE OF JUDGMENT19/01/1994 BENCH: JEEVAN REDDY, B.P. (J) BENCH: JEEVAN REDDY, B.P. (J) HANSARIA B.L. (J) CITATION: 1994 SCC Supl. (2) 518 ACT: HEADNOTE: JUDGMENT:
ORDER
1. The respondent was a Superintendent of Statistics in
the Field Operations	Division, National Sample Survey
Organisation,	Union of India the	appellants herein.
Certain	charges were framed against him for	unauthorised
absence	and an inquiry held.	By an order dated May	30,
1980, he was compulsorily retired from service as a measure
of penalty. He filed an appeal which was dismissed on
August	30, 1982. It appears that thereafter	he filed a
review	before the appellate authority which is	not indeed
provided by the rules. This review petition	came to be
dismissed on July 9, 1985, whereupon he approached the	High
Court by way of a writ petition. While the writ petition
was pending,	the Central Administrative Tribunal	was
constituted and the writ petition was transferred to	that
Tribunal. The Tribunal allowed the respondent’s application
by its	order	dated November 4, 1991.	The Tribunal	has
allowed	the application on two grounds, viz., (1)	non-
furnishing of	the report of the Enquiry Officer to	the
respondent before imposing	the punishment and	(2)
irregularities in conduct of the inquiry.
2. So	far as the first ground is concerned, it stands
negatived by the recent decision of this Court in Managing
Director, ECIL, Hyderabad v. B. Karunakarl , inasmuch as the
order of punishment is of the year 1980. So	far as	the
second ground is concerned, a few facts need be stated.	An
inquiry was held, in the first instance, which was not found
to be in order by the disciplinary authority who directed a
fresh inquiry.	When	notices were issued in	the second
inquiry, they could not be served on the respondent. On a
later date, the respondent sent an application stating	that
he is	suffering from unsoundness of	mind and that	the
inquiry may be postponed till he regains his mental health.
1 (1993) 4 SCC 727: 1993 SCC (L&S) 1184: (1993 ) 25	ATC
704: JT (1993) 6 SC 1
520
The respondent	also states that he	sent his medical
certificate along with he is application. (Indeed, according
to him, he sent not one but three letters to the	said
effect.) The report of the Enquiry Officer, however,	does
not show that he paid any attention to these letters.	If,
indeed,	the letters	were not accompanied	by medical
certificates, as is now asserted by Shri Mahajan, learned
counsel	for the appellants, the proper course for	the
Enquiry	Officer was to have called upon the respondent
either to produce a medical certificate or to direct him to
be examined by a medical officer specified by him.	The
inquiry report does not even refer to the request contained
in the said application nor does it mention why and for what
reasons did he ignore the said plea of the respondent.	The
Enquiry	Officer proceeded ex parte, in spite of the	said
letters	and made his recommendation on the basis of which
the aforesaid penalty was imposed. It is evident from	the
facts stated above that the Enquiry Officer has not	only
conducted the inquiry in a manner contrary to the procedure
prescribed by	Rule 14(2) of CCS (CCA) Rules but also in
violation of the principles of natural justice.	The result
of this finding would have been to set aside the order of
punishment and	allow	the authority to proceed with	the
inquiry	afresh. In our opinion, however, this is	not
advisable at this distance of time and also having regard to
the nature of the charges levelled against the	respondent.
We think that the more appropriate course would be to give a
quietus to the matter at this stage itself, at the same time
providing for some measure of penalty to the respondent. We
suggested to the learned counsel for the respondent whether
he is agreeable to our suggestion, viz., that the respondent
should forego the emoluments for the period commencing	from
June 1, 1980 to August 31, 1985 (approximating to the	date
of punishment	and the date	on which the	respondent
approached the	High Court). Learned	counsel, Shri	H.M.
Singh,	agrees	to the said course after consulting	his
client.	In the circumstances, we dismiss the	appeal	but
direct	that the respondent shall not be entitled to	any
emoluments for the period June 1, 1980 to August 31, 1985.
The said period shall, however, count	for seniority	and
other	purposes. The	respondent shall be	reinstated
forthwith.
3. The appeal is disposed of in the above	terms.	No
costs.
521