Supreme Court of India
V.R. Katarki vs State Of Karnataka And Ors on 22 March, 1990
Equivalent citations: 1991 AIR 1241, 1990 SCR Supl. (3) 1
Bench: Misra Rangnath
PETITIONER:
V.R. KATARKI
Vs.
RESPONDENT:
STATE OF KARNATAKA AND ORS.
DATE OF JUDGMENT22/03/1990
BENCH:
MISRA RANGNATH
BENCH:
MISRA RANGNATH
VERMA, JAGDISH SARAN (J)
CITATION:
1991 AIR 1241 1990 SCR Supl. (3) 1
1991 SCC Supl. (1) 267 1991 SCALE (1)497
ACT:
Service Law: Karnataka Judicial Service--Civil
Judge--Dismissal on ground of irregularities in discharge of
official duties--Validity of-- Quantum of
punishment--Whether proportionate--Confidence of
parties--Foundation of Judicial system--Hence, not to be
affected.
HEADNOTE:
The appellant, a Civil Judge, was dismissed by the High
Court on the ground that he had committed certain irregular-
ities in the adjudication of references under Section 18 of
the Land Acquisition Act, 1894 by (i) writing letters to the
Land Acquisition Officer, for enforcing the Award, even
though under Section 82 of the Civil Procedure Code, 1908,
decrees against the State were not available for execution
before 90 days, (ii) fixing valuation higher than the legit-
imate one for the lands, and (iii) using order-sheets got
printed by the Advocate for the parties. He was also alleged
to have purchased a pump-set costing Rs.1,000 without prior
permission from the appropriate authorities. His challenge
to the dismissal was rejected by the High Court on the
judicial side. Hence, the appeal.
Dismissing the appeal, but modifying the quantum of
punishment, this Court,
HELD: 1.1 It is of paramount importance that judicial
officers must act above board and keep the channel of jus-
tice clean. Confidence of the litigating parties in Judicial
system is the very foundation of the system and nothing
should be done which would affect that. [5C]
1.2 Fixation of valuation is a judicial act. Even if the
assessment of valuation is modified or affirmed in appeal as
a part of the judicial process, the conduct of the judicial
officer drawable from an overall picture of the matter would
yet be available to be looked into. In appropriate cases it
may be open to draw inferences even from judicial acts. [3F]
1.3 On a consideration of the materials on record, there
iS some scope for accepting the appellant's stand that there
was some mistake in
2
fixing the valuation but no ill motive. He is, therefore,
entitled to benefit of doubt. However, it cannot be said
that he had acted innocently in writing letters for enforc-
ing of the awards. Similarly, he had acted indiscreetly in
allowing the order-sheets got printed by a particular Advo-
cate to be used. Since the appellant possessed 43 acres of
agricultural lands, no serious view need be taken of the
purchase of pump-set without prior permission. [3G-H, 4C, E,
F-G]
1.4 Ordinarily, justification of the quantum of punish-
ment imposed in a disciplinary action is not for the court
to decide and there have been occasions when this Court has
taken interference by the High Courts on quantum of punish-
ment as an act in excess of jurisdiction. But keeping the
residue of the charges in view, the dismissal of the appel-
lant from service was out of proportion and compulsory
retirement would meet the ends of justice. Accordingly, the
appellant shall be taken to have been compulsorily retired
from service from the date his dismissal became operative.
[4H, 5A-B]
JUDGMENT: