Citation : 2021 Latest Caselaw 8486 ALL
Judgement Date : 23 July, 2021
HIGH COURT OF JUDICATURE AT ALLAHABAD Court No. - 33 Case :- WRIT - A No. - 13694 of 2020 Petitioner :- Kripa Shanker Pandey Respondent :- State Of U.P. And 4 Others Counsel for Petitioner :- Vibhu Rai,Abhinav Gaur,Anoop Trivedi (Senior Adv.) Counsel for Respondent :- C.S.C. Hon'ble Ashwani Kumar Mishra,J.
This petition is directed against an order dated 06.11.2020, contained in Annexure No.1 to the writ petition; whereby petitioner has been dismissed from service. Petitioner has also challenged the order dated 17.03.2020; whereby a supplementary charge-sheet has been served upon him after observing that enquiry pursuant to initial charge-sheet is not proper. It is contended that the orders impugned have been passed only out of annoyance on part of the disciplinary authority since the petitioner had initiated contempt proceedings against him for disobedience of the order dated 07.02.2020 passed by Lucknow Bench of this Court in Service Single Writ No. 3480 of 2020. It is further urged that principles of natural justice have been breached and none of the charges levelled against the petitioner is established. Submission is that the impugned order is wholly arbitrary and suffers from malice in law apparent on face of the record. The writ petition has been entertained and affidavits have been exchanged between the parties. With the consent of learned counsel for the parties the writ petition is taken up for final disposal at the admission stage itself. I have heard Sri Anoop Trivedi, learned Senior Counsel assisted by Sri Vibhu Rai, Advocate for the petitioner and Sri Vineet Pandey, learned Chief Standing Counsel for the respondent State of Uttar Pradesh and its authorities.
Briefly stated, facts giving rise to the present controversy are that the petitioner was posted as District Commandant, Home Guards, Lucknow at the relevant point of time. Disciplinary action against him was initiated with service of a charge-sheet, dated 22.11.2019, which is Annexure 11 to the writ petition. The charge against the petitioner was relating to irregularities in engagement of nine Home Guards, details whereof were elaborately mentioned in the charge-sheet. However, in the order of dismissal the solitary charge has been split into three distinct charges of same genus, which are as under:-
(i) Nine Home Guards, who were engaged by Police Station Vibhuti Khand, Gomti Nagar in the month of July, 2018 have also been engaged in the month of August, 2018, but their mobile numbers are distinct;
(ii) As per the GD and muster roll, out of these nine Home Guards, five Home Guards had not performed any duty and remaining four Home Guards had not worked for the entire month but had worked in different periods.
(iii) The third charge is that in the attendance register of the month of July and August, 2018 the stamp of police station in-charge is affixed and the name of Mathura Rai is mentioned but the designation held by him is distinctly shown at different places.
Petitioner submitted a reply to the charge-sheet in which it was specifically stated that engagement of the Home Guard is the responsibility of the Platoon Commandant under the supervision of the Station House Officer concerned and the Commandant Home Guard is not the authority responsible for engagement, allocation or supervision of their work or for maintenance of records. Reference was made to the circular issued by the Home Guard Headquarter dated 29.02.2008 and 27.12.2007 as per which the responsibility for correct payment to Home Guard was upon the Company Commander, Home Guard and for any irregularity/corruption the Block Organizer and Platoon Commandant/ Company Commander were to be held responsible. Circular No. 13 of 2015 issued by the Commandant General Home Guards has also been relied upon as per which allocation of work had to be made as per the software prepared under supervision of Company Commander. Petitioner also contended that no misconduct was committed by him and the charges were not made out. The Enquiry Officer conducted an enquiry and found the petitioner's defence to be valid. The explanation submitted by the petitioner was accepted accordingly and the enquiry report was submitted to the Disciplinary Authority on 25.11.2019. The enquiry officer found that Home Guards in the respective period had actually worked and payments were credited to their bank account but the concerned police authorities were not recording entries in the general diary about movement of Home Guards. A recommendation has also been made for conduct of inter-departmental enquiry between local police of Police Station concerned and the Home Guard Department. It appears that despite submission of such enquiry report no final decision in the matter was taken. The petitioner in such circumstances approached Lucknow Bench of this Court by filing Service Single Writ No. 3480 of 2020 which got disposed of vide following order passed on 07.02.2020:-
"Heard learned counsel for the petitioner and Sri Ran Vijay Singh, learned Addl. C.S.C. for the State-respondents.
By means of this petition the petitioner has assailed the order dated 21.11.2019 passed by opposite party no. 1 whereby the petitioner has been placed under suspension.
The learned Addl. C.S.C. has produced the copy of the instruction letter dated 6.2.2020 along with the relevant correspondences relating to the issue in question, the same are taken on record. As per aforesaid instructions the inquiry against the petitioner has been concluded by Sri Santosh Kumar, Deputy Commandant General, Home-Guards, Purvanchal Region, Prayagraj and he has submitted his inquiry report dated 4.1.2020 before the government for taking appropriate decision.
In the wake of aforesaid information it is provided that since more than one months period have passed after submitting the inquiry report before the government, therefore, the appropriate decision may be taken by the disciplinary authority strictly in accordance with law with promptness preferably within a period of one month from the date of production of certified copy of the order of this Court.
In view of above direction, writ petition is disposed of."
This order apparently was served, but a final decision was not taken within the period specified. Ultimately a Contempt Petition No. 1317 of 2020 was filed against the Additional Chief Secretary of the department concerned, in which notices were issued.
It transpires that instead of concluding the enquiry, the Principal Secretary passed order on 17.03.2020 observing that the Deputy Commandant General has not conducted a proper enquiry in the matter and his report was not credible. Interestingly, the disciplinary authority neither formulated points of disagreement with the enquiry officer, nor granted any opportunity to the petitioner to submit his reply on such issues of disagreement. This procedure in law is by now well settled by the judgment of the Supreme Court in the case of Punjab National Bank v. Kunj Bihari Mishra; 1998 (7) SCC 84. The Supreme Court in the case of Kunj Bihari Mishra (supra) observed as under:-
"The result of the aforesaid discussion would be that the principles of natural justice have to be read into Regulation 7(2). As a result thereof whenever the disciplinary authority disagrees with the inquiry authority on any article of charge then before it records its own findings on such charge, it must record its tentative reasons for such disagreement and give to the delinquent officer an opportunity to represent before it records its findings. The report of the inquiry officer containing its findings will have to be conveyed and the delinquent officer will have an opportunity to persuade the disciplinary authority to accept the favorable conclusion of the inquiry officer. The principles of natural justice, as we have already observed, require the authority, which has to take a final decision and can impose a penalty, to give an opportunity to the officer charged of misconduct to file a representation before the disciplinary authority records its findings on the charges framed against the officer.
The aforesaid conclusion, which we have arrived at, is also in consonance with the underlying principle enunciated by this Court in the case of Institute of Chartered Accountants (supra)."
Enquiry against petitioner was to be conducted in accordance with U.P. Government Servants (Discipline and Appeal) Rules, 1999. Rule 9 of the Rules of 1999 has been examined by a Division Bench of this Court in the case of Dr. Atul Darbari Vs. State of U.P. and another in Writ Petition No.10552 of 2016, decided on 05.04.2016. Reliance was placed upon the Constitution Bench Judgment of Supreme Court in K.R. Deb Vs. The Collector of Central Excise, Shilong, AIR 1971 SC 1447 as well as S. N. Mukherjee Vs. Union of India AIR 1990 SC 1984 to observe as under in para 27:-
27. A bare perusal of the order impugned and the record in question this much is accepted position that at no point of time the disciplinary authority had proceeded to give any reason for disagreeing with the earlier enquiry reports in question. Therefore, in these circumstances there is no justification for conducting a second enquiry on the very same charges. Law is clear on the subject, and permits only disciplinary proceedings and same cannot be approved as harassment and allowing such practice is not in the interest of public service. Same view has also been approved by Hon'ble Apex Court in Nand Kumar Verma vs. State of Jharkhand and others (2012) 3 SCC 580 and Vijay Shankar Pandey vs. Union of India and another (2014) 10 SCC 589.
The enquiry officer proceeded to issue a fresh charge-sheet in respect of the same charge after recording that the enquiry conducted earlier was not proper. No reasons were specified as to why the previous enquiry was bad. Petitioner has been denied opportunity in terms of the law laid down by the Supreme Court in Kunj Bihari Mishra (Supra). The course permissible under Rule 9(1) of Rules of 1999 was also not followed inasmuch as the matter was not remitted for re-enquiry after recording specific reasons. The substance of charge otherwise remained same in the supplementary charge-sheet i.e. irregularity in engagement of nine Home Guards. The modified charge was that as duties were allocated to Home Guards as per NIC software and if same Home Guards were engaged despite it then the petitioner is responsible in the matter. The other five charges in the supplementary charge-sheet are virtually a repetition of the main charge levelled against the petitioner and an attempt is made to make out a case of financial irregularity also though this was not the charge originally levelled. The financial irregularity was attributed to the fact that persons have been illegally allotted duties consecutively in the second month.
It appears that instead of submitting reply to the second chargesheet, the petitioner requested the authorities not to proceed any further in the matter as the contempt petition was pending consideration. It also appears that a first information report was lodged against the petitioner and he was ultimately enlarged on bail by Lucknow Bench of this Court. The request of the petitioner for deferment of proceedings however was not accepted and the enquiry officer came to a conclusion that since petitioner has not responded to the supplementary charges, therefore, these charges are found proved. It is on the basis of this finding that the order of dismissal has been passed.
The charges against the petitioner at best is with regard to irregularity in assignment of duties of Home Guards in Police Station, Vibhuti Khand district Lucknow. Attention of the Court has been invited to U.P. Home Guards Manual, 2015, which lays down the assignment of work to the District Commandant, Platoon Commandant, Block Organizer, etc. Clause 19 specifies the duties and responsibilities of Platoon Commander and Block Organizer. Clauses 19 (6), (7), (8) & (9) of the Manual are relevant and are extracted hereinafter:-
6&lkQ~Vos;j ls fuxZr lwph ds vuqlkj gksexkMZ~l dh vken djkus] M~;wVh dk fujh{k.k djus] vuqifLFkr gksexkMZ~l ds LFkku ij izfrLFkkuh dh O;oLFkk djkus ds fy;s mRrjnk;h gksxsaA
7&Cykd vkxZukbtlZ rFkk oSrfud IykVwu dek.Mj] Fkkuksa ij M~;wVh ij yxs gq, gksexkMkZs ds eLVjjksy rS;kj djsaxssa] mu eLVjjksy dks lEcfU/kr Fkkuk/;{k ls izekf.kr djokdj ftyk lekns"Vk dks izsf"kr djsaxsA
8& Cykd vkxZukbtlZ rFkk oSrfud IykVwu dek.Mj] vius Lrj ij ^Hkqxrku jftLVj^^ dk j[kj[kko djsaxs ftlesa izkIr gksus okys lHkh psd o udn Hkqxrku ;fn dksbZ gS] dk fooj.k vafdr fd;k tk;sxkA
9& Cykd vkxZukbtlZ rFkk oSrfud IykVwu dek.Mj] viuh dEiuh ds ukfeuy jksy ds lgh j[kj[kko gsrq mRrjnk;h gksxsaA
The aforesaid provisions would clearly go to show that allocation of work to Home Guards is by way of a software developed by the NIC and is responsibility of the Platoon Commander and Block Organizer etc. The engagement otherwise is monitored by the S.H.O. of the police station concerned. The responsibility of the district commandant, at best can be supervisory in nature. Sri Vineet Pandey, learned Chief Standing Counsel has not been able to place any provision in the manual which may go to show that primary responsibility of allocating work to a Home Guard is that of the Commandant.
Submission with reference to the aforesaid provision that at best the petitioner could be accused of supervisory lapses but he cannot be primarily held responsible for any error in allocation of duty to the Home Guard or for lack of supervision with regard to his working is liable to be accepted. It is also not in dispute that neither any action has been taken against the Platoon Commandant/ Company Commander nor any proceedings have been initiated against the SHO concerned and the petitioner has been held responsible for the alleged lapses which were not even entrusted to him in the manual. Upon a pointed query raised, learned Chief Standing Counsel has not been able to disclose as to whether action has been taken against Platoon Commandant/ Company Commander or the SHO concerned.
Engagement of Home Guards in a district is regulated by the provision of Manual issued by the department itself. Once the allocation of work has been entrusted to different officers in the Manual then in the event any irregularity it will be the officer entrusted with such work who would be primarily responsible and the higher authorities could only be charged with supervisory lapse. There is no charge of supervisory lapse on part of the petitioner. The petitioner has been held primarily responsible for illegalities in allocation of work to nine Home Guards which is not the work assigned to him in the Manual. It is not disputed that thousands of Home Guards are engaged in a district and it is not expected that the District Commandant would himself be allocating work or supervising the working of the Home Guards, at the first instance. It has to be the responsibility of the officers who are specifically entrusted such work under the Manual. The authorities appear to have completely lost track of their own Manual, in proceeding against the petitioner.
In the facts of the present case this Court finds that after the enquiry officer had exonerated the petitioner of the charges levelled against him, the Additional Chief Secretary of the department concerned kept the matter pending with him without taking any action. It appears that direction issued by this Court to take appropriate action in the matter was not complied necessitating the filing of contempt.
Instead of ensuring that persons who were responsible for allocation of work are proceeded with in accordance with law, the authorities indulged in specifying the amounts paid to these persons and thereby inferring as if some sort of financial impropriety is committed by the petitioner. This was not even the charge originally levelled. Neither reasons for disagreement with the enquiry report were specified nor the petitioner was given an opportunity to submit a reply on the points of disagreement.
Learned Chief Standing Counsel has laid much emphasis on the fact that petitioner did not submit reply to the supplementary charge-sheet despite repeated opportunities granted to him. Though the argument appears to be attractive at the outset, but does not merit any consideration, if the facts are taken in its entirety. The supplementary charges were in respect of the charges which were already levelled against the petitioner in the main charge-sheet. Petitioner had submitted a reply to it and the enquiry officer had accepted petitioner's defence.
It is admitted that the software for deployment of Home Guards has been developed by the NIC and the petitioner cannot be expected to be responsible if there was any flaw in allocation of work as is alleged in the supplementary charge-sheet. In the event authorities found that there was a serious flaw in deployment of Home Guards in the Police Station concerned, the least that was expected was that action would be initiated against the responsible officers i.e. Platoon Commandant and the SHO concerned and the petitioner could have been proceeded with only for supervisory lapses. The authorities, however, have fixed primary responsibility upon the petitioner for the alleged error in allocation of duties. This clearly is in teeth of the Manual issued by the department itself. Once a course has been laid down for deployment of work to Home Guards by the Directorate, it is expected that responsibility of the officers would be fixed only as per it and not at variance with it. The course that has been adopted by the respondents is absolutely contrary to the Manual and instead of taking action against the persons entrusted with allocation of work the authority has fixed direct responsibility of the petitioner in the matter. This lends credence to the petitioner's contention that the disciplinary authority felt aggrieved by the intervention made by this Court while issuing directions for concluding the proceedings and initiating contempt proceedings. This Court, however, refrains from making any further comments against the officer since he has not been arrayed as a party in personal capacity and has also not been given an opportunity of hearing in the matter. However, the Court finds that the procedure laid down for undertaking disciplinary action against the petitioner has not been followed and he has been held responsible for alleged lapses which under the Manual is specifically entrusted to other officers. The manner in which entire proceedings have been initiated against the petitioner and he has been dismissed from service smells of malice in law apparent on face of the record. This Court, therefore, cannot approve of the impugned action. This petition consequently succeeds and is allowed. Order dated 06.11.2020 passed by the disciplinary authority stands quashed. The petitioner shall be entitled to reinstatement in service and would also be entitled to all consequential benefits. No order is however passed as to costs.
Order Date :- 23.7.2021
Abhishek Singh
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!