Bombay High Court High Court

Vaijanath M. Kalase vs Ratnagiri Education Society & Ors on 3 July, 2008

Bombay High Court
Vaijanath M. Kalase vs Ratnagiri Education Society & Ors on 3 July, 2008
Bench: Dr. D.Y. Chandrachud
                                  -1-



                     IN THE HIGH COURT OF JUDICATURE AT BOMBAY
                          CIVIL APPELLATE JURISDICTION
                          WRIT PETITION NO.2034 OF 1997




                                                                               
    Vaijanath M. Kalase                                            ...Petitioner

             vs.




                                                       
    Ratnagiri Education Society & Ors.                           ...Respondents

    Mr.Sanghraj D. Rupwate with Mr.Gajanan P. Lasme for the
    Petitioner




                                                      
    Mr.A.V.Bukhari with M.B.V.Bukhari for Respondent Nos.1 & 3
    Mr.Rui Rodrigues with Mr.B.V.Phadnis for Respondent Nos.4 & 5.

                                    CORAM: DR.D.Y.CHANDRACHUD,J.

DATE : JULY 3, 2008.

ORAL JUDGMENT:

    1.      The    Petition
                               ig impugns an order passed by              the      Presiding
                             
    Officer       of the College Tribunal on 9th January 1997 by                          which

    the     Appeal filed by the Petitioner, questioning his dismissal

from service on 27th September 1995, was rejected.

2. The first Respondent is a public trust registered under

the Bombay Public Trusts Act,1950 and conducts an Arts,

Commerce and Science college at Ratnagiri. The Petitioner was

appointed as a lecturer on 7th August 1980 and was teaching

the Foundation course and Rural Development. On 21st October

1994, the Petitioner was suspended pending an enquiry into an

allegation of misconduct. The allegation against the

Petitioner is to the effect that while conducting the

Foundation Course for the First Year B.A.students, he used

::: Downloaded on – 09/06/2013 13:33:14 :::
-2-

obscene,filthy and abusive language towards the students in

the classroom; and that in particular, he used vulgar

language against women students. The statement of allegations

annexed to the charge was to the following effect :

“(1) That you while conducting the periods of the Foundation

Course of First Year B.A. used obscene and filthy and

very abusive language like ‘Haramkhor’ and ‘Bhedrat’ and

used other filthy words. You have also given wrong

teachings to the students of the said class by saying

‘Ram was thief and Ravan was very decent’. Further you

have also

made statements like ‘Brahmins are liars and

Haramkhor’. You talk mostly on irrelevant things not

concerning with the syllabus. These above facts have

been recorded in a statement by a student Shri Mane

Suryakant Vinay of First Year B.A. on 28-9-1994.

(2) That you intentionally use very obscene and vile language

without bothering that there are lady students in the

class. You used words like ‘Nalayak’ and ‘Bajari’

(having low character) to the lady students. You have

asked the lady students to get out of the class. You

also insult the parents of the students by using abusive

language.

. The above facts have been recorded in a Statement made by

::: Downloaded on – 09/06/2013 13:33:14 :::
-3-

Kum. Deorukhakar Aruna Pandurang of the First Year B.A.

Class on 28-9-1994.

(3) That your behaviour at the time of teaching to the

students in the class is very indecent and vulgar. That

the lady students feel ashamed to sit in your class

because of your misconduct and misbehaviour and because

of the language you use for the lady students like

‘Nalayak’, ‘Bajari’ etc.

. The above facts have been recorded in statement made by

Kum. Ghag

Aruna Shrikant a student of First Year B.A.

on 28-9-1994.

(4) That at the time of conducting the Classes you refer to

the parents of the students and use insulting and abusive

language without caring that there are lady students

attending to the lectures.

. The above facts have been recorded in a Statement given

by Shri Damle Makarand Prabhakar of First Year B.A. on

28-9-1994.

(5) That the language you use in the Class is very vulgar and

cheap which would make any lady student attending the

class feel ashamed. You get annoyed if any student tells

::: Downloaded on – 09/06/2013 13:33:14 :::
-4-

you that what you said is wrong to which in turn you say

that “if you are a legal child of your parents and you

know who your parents are, get up to prove that I am

wrong”. You also give wrong teaching to the students of

the class, by saying that “Shivaji was very unjust and a

partial ruler and he harassed the backward class.”

. These facts have been recorded in a statement made by

Kum. Shetye Swati Vijay a student of First Year B.A. on

10-10-1994.

    (6)   That     you
                           
                           while       teaching   the    subject         give        insulting

          references        of     Prabhu    Ram, Shrikrishna and               to     Shivaji
                          
          Maharaj.        That the language you use is vulgar and abusive

and that there is always tension and fear in the minds of

the students when they attend your lectures. That when

some of the lady students of the First Year B.Sc. Class

tried to tell you not to make such indecent statements,

you instead used very abusive language in a very cheap

manner and you not only insulted the lady students but

also made insulting statements to the parents of these

lady students. The words and language used by you is

such that even a peon would not utter such words. Due to

this behaviour of yours the students avoid to attend your

lectures because your teachings as it is, are not related

to the subject in any way. But only filthy and indecent

::: Downloaded on – 09/06/2013 13:33:14 :::
-5-

statements are made by you in the Class.

. These facts have been recorded in a statement given by

Kum.Kokate Ashwini Vijay a student of First Year B.Sc.

(7) That the words used by you are so dirty and most

shameful, that you call the students as thieves. That

you call the lady students Nalayak and that they sit in

the Class and have got no shame for the same. You also

make such statements like saying that the parents of the

students are thieves and beggars and your teachings and

the words used by you are filthy and cheap.

. The facts have been recorded by statements given by (1)

Shri Ambre Shivaji Bhikaji, student of First Year B.Com.

(2) Shri Dalvi Santosh Vasant, Student of First Year

B.Com. (3) Shri Chalke Uday Sitaram, student of First

Year B.Com. Hence, your behaviour and conduct in the

class while teachings to the students is in violation of

the Code of Conduct more particular described in Statute

No.439 (9a) (ii) and (b), of the Statutes framed under

the Bombay University Act,1974.”

3. The Petitioner denied the charges. The management

appointed an advocate as Enquiry Officer. During the course

of enquiry, the petitioner was permitted to be represented

::: Downloaded on – 09/06/2013 13:33:14 :::
-6-

through a representative of his choice namely, by a

teacher/office bearer of the Association. The management

examined five witnesses all of them being students who deposed

about the nature of the behaviour of the Petitioner while

conducting his classes. Upon the conclusion of the

disciplinary enquiry, the Enquiry Officer entered a finding of

misconduct in respect of two of the charges. The Enquiry

Officer held that the Petitioner had violated the code of

conduct. He held that the misbehaviour of the petitioner was

derogatory to the status and dignity of a teacher, which

amount to moral turpitude. The Enquiry Officer came to the

conclusion that the charge of wilful and persistent negligence

of duty was not proved. Following the report of the Enquiry

Officer, the petitioner came to be dismissed from service on

25th September 1995.

4. The order of dismissal was challenged by the Petitioner in

an appeal before the College Tribunal. By the order which is

impugned in this proceeding, the Presiding Officer of the

University and College Tribunal came to the conclusion that

the enquiry was proper and the charge against the respondent

was duly established. However, having regard to the fact that

the petitioner was in service since 1980 as a full time

lecturer, and that he belongs to a Nomadic Tribe and since the

order of dismissal would result in a loss of service benefits,

the Tribunal substituted the order of dismissal by an order of

::: Downloaded on – 09/06/2013 13:33:14 :::
-7-

compulsory retirement. During the pendency of the petition,

the petitioner has received the benefit of ad hoc pension.

5. The challenge to the order of the University and College

Tribunal, in the submissions which have been urged before the

Court has been on the following counts; (i) The first

submission is that the Enquiry Officer had resigned on 20th

February 1995 but on a resolution passed by the Governing

Council on 3rd March 1995, he was persuaded to continue the

enquiry. The submission is that the petitioner had a

reasonable apprehension that the Enquiry Officer was biased

and the enquiry
ig stands vitiated on that ground. (ii) No

permission was given to the petitioner to engage an advocate;

(iii) The defence representative defended the petitioner by

cross examining two witnesses. During the enquiry, the

defence representative had indicated that he had received

threats for defending the petitioner and he did not cross

examine the remaining three witnesses (the remaining witnesses

were cross examined by the petitioner); (iv) The enquiry was

vitiated by malafides – the petitioner was the senior most

amongst reserved category candidates and had worked for

fourteen years without any grievance. He was victimised in

order to obstruct his chance of being promoted as the Head of

the institution and (v) In the year 2001, a fact Finding

Committee of the University of Mumbai primafacie came to the

conclusion that the petitioner had suffered at the hands of

::: Downloaded on – 09/06/2013 13:33:14 :::
-8-

the management and directed the management to reinstate him

subject to the order that may be passed in these proceedings.

(vi) The charges levelled against the petitioner are vague

because the particulars of the date, month or time when the

obscene words were used are not given. (vii) The punishment

of dismissal from service is disproportionate.

6. Each of the submissions now fall for determination. At

the appropriate stage, the defence which has been raised on

behalf of the Respondent-management would be considered.

7.

At the outset, it needs to be noted that in January 1995,

the petitioner had instituted a writ petition before this

court under Article 227 of Constitution of India (Writ

Petition No.419 of 1995) in order to challenge (i) The order

of suspension dated 21st October 1994, (ii) The charge sheet

dated 4th December 1994; and (iii) The order passed by the

Enquiry Officer on 13th January 1995 declining permission to

the petitioner to be represented by an Advocate during the

course of enquiry. The writ petition was dismissed as

withdrawn. The withdrawal of the writ petition would preclude

the petitioner from questioning the legitimacy of the charge

sheet on the ground of vagueness and from urging the objection

that he was not permitted to be represented by an advocate.

Both these grounds were available when he instituted the

earlier proceeding and there was a specific challenge to the

::: Downloaded on – 09/06/2013 13:33:14 :::
-9-

legality of the charge sheet as well as the decision not to

allow him to be represented by an advocate. That challenge

came to an end upon the withdrawal of the earlier writ

petition.

8. Quite apart from the impact of the withdrawal of the

earlier proceeding in this court, there is no substance in the

challenge that the charge-sheet was vague or in the allegation

that there was a violation of the principles of natural

justice on account of the denial by the Enquiry Officer to the

petitioner of an opportunity to be represented by an advocate.

In so far as vagueness of the charge is concerned, it is clear

from a reading of the charge sheet that the petitioner was

placed on notice that the enquiry related to his misbehaviour

while conducting classes and arose out of the derogatory

language that was used by him against the students,

particularly in respect of women students. The statements of

students were referred to in the statement of allegations

together with the dates on which those statements were

recorded. The obscene words which were allegedly used by the

petitioner were adverted to in the chargesheet. The

petitioner was given notice of the nature of enquiry and the

allegations of misconduct. During the course of the

proceeding before the Enquiry Officer on 11th January 1995,

the petitioner stated that he had understood the nature of

allegations and the charges levelled against him and proceeded

::: Downloaded on – 09/06/2013 13:33:14 :::
-10-

thereafter to deny the charges. The enquiry Officer noted

that the petitioner had filed a reply of fourteen pages

denying the charges. In the circumstances, it is not possible

to accede to the contention that the charges were vague and

that the enquiry stood vitiated on that ground.

9. The petitioner was permitted to be represented by a

defence representative of his choice viz; Shri V.B.Rokade,

who was a member of the teaching staff in the institution and

the office bearer of the teachers’ association. There is no

absolute rule of law by which an opportunity to defend oneself

requires

assistance necessarily of an advocate or of a person

trained in law. The Presenting Officer in the present case

was not a lawyer. The principles of natural justice were

complied with by permitting the petitioner to have the

assistance of a defence representative who was a teacher and a

member/office bearer of the teachers’ association.

9A. But the submission which is urged on behalf of the

Petitioner is that during the course of the enquiry, the

defence representative had addressed a letter dated 9th

February 1995 to the Principal of the college recording that

he had received a telephone call at the premises of the

college warning him against the consequences of defending the

petitioner at the enquiry. It was urged that as a result, the

defence representative would have been under a sense of fear

::: Downloaded on – 09/06/2013 13:33:14 :::
-11-

which would result in a violation of natural justice.

10. Having perused with the assistance of the learned counsel

appearing for the parties, the entire record of the enquiry it

is not possible to accede to the submission of the learned

counsel for the petitioner. The record of the enquiry shows

that after the letter dated 9th February 1995, the defence

representative remained present during the course of the

enquiry when evidence was being recorded. Two of the

witnesses of the management were examined by the defence

representative on 6th March 1995 and 12th April 1995

respectively.

The evidence of the defence witness was also

recorded in the examination-in-chief conducted by the defence

representative. The learned counsel appearing on behalf of

the petitioner has fairly stated before the court that as a

matter of fact, no application was filed before the Enquiry

Officer seeking replacement of the defence representative or

for permission to appoint a fresh defence representative. It

is evident from the record that the defence representative

participated in the defence of the petitioner by attending the

enquiry throughout. The defence representative in fact filed

his letter of authority on 28th February 1995 after his

earlier letter of 9th February 1995. In these circumstances,

the submission that there was a violation of the principles of

natural justice cannot be accepted.

::: Downloaded on – 09/06/2013 13:33:14 :::
-12-

11. The principal challenge in the present case is that the

Enquiry Officer tendered his resignation on 28th February 1995

after a charge of bias was made by the petitioner but was

persuaded by the management to recall his resignation. The

learned counsel submitted that consequently, there was a

reasonable apprehension of bias on the part of the Enquiry

Officer and it was appropriate and proper that the Enquiry

Officer should desist from conducting the enquiry. While

dealing with this submission, it was urged on behalf of the

management that no challenge to this effect has been pleaded

in the writ petition. But that apart, it is necessary for

this court to scrutinise whether there is any substance in the

submission. The record of the enquiry shows that on 8th

February 1995, the Enquiry Officer had queried the petitioner

about the status of the earlier writ petition which he had

moved before this court. When the Presenting Officer

attempted to make a submission, the Petitioner used abusive

words against him. The Enquiry Officer recorded the incident

and observed that the Petitioner should maintain discipline in

the enquiry proceeding by desisting from the use of abusive

language. The Enquiry Officer warned the Petitioner that the

matter would be referred to the Tribunal, in accordance with

the governing statute. A complaint was also filed by the

Presenting Officer before the Enquiry Officer together with a

supporting affidavit and the affidavit of typist who was

present during the course of the enquiry. It must be noted

::: Downloaded on – 09/06/2013 13:33:14 :::
-13-

that after the incident of 8th February 1995, the enquiry was

reconvened on 16th February 1995 when the petitioner was

absent and it was on 28th February 1995 that the petitioner

filed an application calling upon the Enquiry Officer to

refrain from acting in the proceeding. The Enquiry Officer in

the course of the proceeding recorded that he was pained by

the conduct of the petitioner and the allegations which were

levelled against him were untrue. The Enquiry Officer

recorded that faced with the use of abusive language by the

petitioner he had administered a warning during the course of

the enquiry calling upon the petitioner to maintain discipline

during

the conduct of the enquiry. The Enquiry Officer noted

that though the allegations against him were untrue, he was

requesting the management to relieve him of the enquiry by

tendering his resignation. On 3rd March 1995, the Governing

Council passed a resolution requesting the Enquiry Officer to

continue with the enquiry and expressed that the management

had trust and confidence in him to conduct the enquiry in an

impartial manner. The Enquiry Officer was requested to

proceed with the enquiry since the allegations levelled

against him were baseless. The enquiry therefore commenced on

6th March 1995. It is an admitted position before this court

that the petitioner did not raise any objection to the

continuation of the enquiry and willingly participated in the

enquiry.

::: Downloaded on – 09/06/2013 13:33:14 :::
-14-

12. The submission of the learned counsel for the petitioner

that the Enquiry Officer should have desisted from acting as

such and that he was biased against the petitioner cannot be

accepted. The record of the enquiry would show that at the

stage when the petitioner obstructed the enquiry by using

abusive language against the Presenting Officer, even the

evidence was yet to be recorded. Little had transpired during

the course of the enquiry save and except for the order that

was passed by the Enquiry Officer permitting the Petitioner to

be represented by a defence representative but declining the

assistance of an advocate. The Enquiry Officer recorded that

he had

administered a warning to the Petitioner to maintain

discipline during the course of the enquiry. Significantly,

the allegation of bias did not surface on the next date of

hearing which was 16th February 1995 since the petitioner and

his representative were absent on that date. On 28th February

1995, the petitioner filed an application calling upon the

Enquiry Officer to desist from conducting the enquiry. The

Enquiry Officer has recorded the events which took place and

it is evident that at that stage, faced with obstructive

tactics adopted by the Petitioner, the Enquiry Officer

expressed his desire to be relieved from the enquiry. The

management addressed a letter to him on 3rd March 1995

following which the enquiry continued on 6th March 1995. A

chargesheeted employee cannot make a virtue of his own

obstructive behaviour in the course of a disciplinary enquiry.

::: Downloaded on – 09/06/2013 13:33:14 :::
-15-

Faced with obstructive tactics, the Enquiry Officer is

justified in taking necessary steps in order to ensure that

the enquiry proceeds in an even and orderly manner. The

Enquiry Officer in the present case has recorded that there

was no substance in the allegations but he expressed the

desire to be relieved from the enquiry. That he was persuaded

not to do so, cannot be indicative of a bias against the

chargesheeted workman. If the submission were to be accepted,

it will result in a consequence that a chargesheeted employee

could at his own will obstruct a disciplinary enquiry by

raising untenable allegations against the Enquiry Officer and

then suggest

that he desist from conducting the enquiry.

Accepting such a submission would result in negating the

disciplinary process. Significantly, when the Enquiry Officer

resumed the enquiry on 6th March 1995, the petitioner

participated in the enquiry without protest.

13. The charge against the petitioner was a serious charge

involving the use of abusive and improper language while

conducting his classes. 53 students had initially furnished

their complaints to the management on 20th September 1994.

Statements of 9 students were recorded and 5 students deposed

during the course of the enquiry. It is an admitted position

that the petitioner was furnished with the preliminary report,

statements of 9 students and a copy of the joint complaint.

The evidence of 5 students who deposed in the enquiry remained

::: Downloaded on – 09/06/2013 13:33:14 :::
-16-

unshaken during the course of the enquiry. Each of the

students deposed to the exact nature of the behaviour of the

petitioner while conducting his classes and to the use of

obscene language particularly against women students. Three

of the students who deposed were women students. The true

test in law is whether the finding of misconduct is supported

by some evidence on record. During the course of the enquiry,

Kum. Ashwini Vijay Kokate deposed about the nature of the

behaviour of the petitioner in the following terms :

“….I say that Prof.Shri Kalse used to address the girl

students

by saying that they are Nalayak. I further say

that Prof Kalse used to abuse the girl students by using

filthy words. I say that Prof. Shri Kalse used to use

abusive language towards the parents of the girl

students. I say that Prof Kalse used to sit in the class

by keeping his legs on the table and hence his style of

sitting in the class was not proper.

14. The next witness Kum.Swati Vijay Shetye deposed against

the petitioner in following terms :

“….I say that he was to use very cheap and vulgar language.

I say that he never used to maintain decorum while

talking to the girl students.

::: Downloaded on – 09/06/2013 13:33:14 :::
-17-

. He used to tell to the girl students that you just knew

with make-up and parade in the college like whores. I

say that if any student in the class did not understand

the teaching of Prof. Kalse and if he says so to Prof.

Kalse, Prof. Kalse used to get annoyed with that student

and used to say that if you are a legal child of your

parents then you should stand up and speak.”

15. The aforesaid witness also stated that the Petitioner

along with one person had come to her home on 16th January

1995 and warned her parents of the dire consequences that

would be faced if their daughter deposed in the enquiry.

16. The third witness Kum.Aruna Pandurang Deorukhkar deposed

to the following effect :

“….It is true that Prof. Kalse was to use insulting and

derogatory language towards the parents of the students.

It is true that Prof. Kalse used to say that the girls

students in my class are BAJARI and NALAYAK and I have

stated the same thing in my personal statement. ”

17. The third student lived with her mother, her father

having expired, and she deposed that the petitioner had

administered a threat to her mother.

18. The remaining two witnesses deposed to the nature of the

::: Downloaded on – 09/06/2013 13:33:14 :::
-18-

language used by the Petitioner and the relevant part of the

deposition of the fourth witness Shri Sambhaji Shivaji Ambre,

is to the following effect :

“….I say that at the time of teaching to the students in the

class Prof. Kalse used to teach to the students that the

students should follow the ideology of DAWOOD because he

is very brave.

. In the month of January 1995 Prof. Kalse met me at the

entrance of our college and told me that why you are

getting yourself involved in my case and what benefit you

would get from this. He further told me that I will pay

you money and you should not participate in my Inquiry on

behalf of the college.”

19. On this state of the evidence, the Enquiry Officer cannot

be faulted for coming to the conclusion that the charge of

misconduct is established. The only witness who deposed on

behalf of the Petitioner stated that she was unaware of the

complaint and she believed that it related to a college

picnic.

20. A departmental enquiry is not governed by strict rules of

evidence. The standard of proof that is required is proof

based on a preponderance of probabilities and not proof beyond

::: Downloaded on – 09/06/2013 13:33:14 :::
-19-

reasonable doubt as in a criminal trial. Reference can be

made to the Judgment of the Supreme Court in Saini R.S. vs.

State of Punjab (1999-II-LLJ page 236) where it was held as

follows :

“15…the Court while exercising writ jurisdiction will not

reverse a finding of the enquiry authority on the ground

that the evidence adduced before it is insufficient. If

there is some evidence to reasonably support the

conclusion of the enquiring authority, it is not the

function of the Court to review the evidence and to

arrive at
ig its own independent finding. The enquiring

authority is the sole Judge of the facts so long as there

is some legal evidence to substantiate the finding and

the adequacy or reliability of the evidence is not a

matter which can be permitted to be canvassed before the

Court in writ proceedings.”

21. The charge of misconduct in this case is supported by

credible and reliable evidence. The University and College

Tribunal was justified in coming to the conclusion that the

charge was duly established.

22. There was no material on the record to establish that the

enquiry was vitiated by malafides. Malafides have to be

proved and established by cogent and reliable evidence. That

::: Downloaded on – 09/06/2013 13:33:14 :::
-20-

is absent in the present case. The University of Mumbai had

held a fact finding enquiry. However, it is evident from the

report of the Committee that the enquiry largely related to

allegations against the management and administration of the

college. The learned counsel for the University has fairly

submitted that the enquiry which was convened by the

University did not impinge upon the disciplinary proceedings.

The University was not as a matter of fact, exercising the

disciplinary jurisdiction since the allegations of misconduct

had been enquired into in the disciplinary proceeding

instituted by the first Respondent.

23. The submission that the penalty is disproportionate to

the misconduct cannot be accepted. As a matter of fact, the

tribunal has in the fair exercise of its discretion

substituted the penalty of dismissal by one of compulsory

retirement in order to ensure that the petitioner is not

entirely deprived of his service benefits. The charge of

misconduct which has been established against the petitioner

is serious. In the affidavit-in-reply which has been filed by

the management in this proceeding, reference has been made to

the previous punishments which were imposed upon the

petitioner for acts of misbehaviour. The service record of

the petitioner is not free from blemish.

24. Consequently, no interference is warranted in exercise of

::: Downloaded on – 09/06/2013 13:33:14 :::
-21-

the writ jurisdiction under Articles 226 and 227 of the

Constitution of India. The Petition is dismissed. There will

be no order as to costs.

* * * * *

::: Downloaded on – 09/06/2013 13:33:14 :::