Friday, 15, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Jitendra Kumar Jha vs State Of Chhattisgarh
2025 Latest Caselaw 2 Chatt

Citation : 2025 Latest Caselaw 2 Chatt
Judgement Date : 1 April, 2025

Chattisgarh High Court

Jitendra Kumar Jha vs State Of Chhattisgarh on 1 April, 2025

                                         1




                                                         2025:CGHC:15362


                                                                          AFR




              HIGH COURT OF CHHATTISGARH AT BILASPUR


                             WPS No. 2738 of 2020

1 - Jitendra Kumar Jha, S/o Digambar Jha, Aged About 35 Years R/o Quarter
No. 1 - B/ 135, Bishrampur, District Surguja Chhattisgarh., District : Surguja
(Ambikapur), (C.G.)
                                                                      ... Petitioner
                                      versus


1 - State Of Chhattisgarh Through The Secretary Agriculture, Mahanadi
Bhawan, Mantralaya, Atal Nagar, Nava Raipur, District - Raipur Chhattisgarh.,
District : Raipur, (C.G.)


2 - Director Agriculture Department, Indrawati Bhavan, Atal Nagar, Nava
Raipur, District Raipur Chhattisgarh., District : Raipur, (C.G.)


3 - Additional Director General Of Police (Confidential) Special Branch, Police
Head Quarter Ground Floor, Block No. -01, Atal Nagar, Nava Raipur, District
Raipur Chhattisgarh., District : Raipur, (C.G.)


4 - Additional Director (Agriculture), Directorate, Agriculture, Indrawati Bhavan,
Atal Nagar, Nava Raipur, District Raipur Chhattisgarh., District : Raipur, (C.G.)
                                                                   ... Respondents

For Petitioner : Mr. Devashish Vishwas, Advocate.

For Respondent(s) : Mr. Santosh Soni, Govt. Advocate .

Hon'ble Mr. Justice Naresh Kumar Chandravanshi

Order on Board

01/04/2025 Heard.

1. Instant writ petition under Article 226 of the Constitution of India has

been filed by the petitioner challenging the impugned order dated 01.06.2020

(Annexure P-1) issued by respondent No. 2 - Director, Agriculture whereby the

petitioner has been removed from the post of Rural Agriculture Extension

Officer.

2. Facts of the case, in nutshell, as projected by the petitioner is that the

petitioner was initially appointed as "Rural Agriculture Extension Officer" by the

respondent Agriculture Department vide order dated 7-5-2008 on a probation

period of two years and the petitioner has joined his service on 20-5-2008.

After completion of probation period of 02 years, the respondents neither

issued the order of confirmation of service of the petitioner nor issued order for

extension of probation period. After serving more than 11 years of service with

the respondent Agriculture Department, all of a sudden in the year 2019, a

show cause notice dated 29-3-2019 was issued to the petitioner alleging

therein that he suppressed his criminal record i.e. Ishtgasha No. 30/49/2001

registered against him under Sections 151, 107 and 116 of Cr.P.C. and

another criminal case bearing Crime No. 155/2011 for the offence punishable

under Sections 341, 294, 506-B, 323, 147, 148 and 325 of the IPC, in which,

he has also been charge-sheeted. The petitioner filed reply to the said

show-cause notice vide Annexure P-6, but without considering his reply and

without conducting any departmental enquiry against the petitioner, he has

been removed from service vide impugned order. Being aggrieved &

dissatisfied with the same, instant writ petition has been preferred challenging

the same.

3. Learned counsel appearing for the petitioner would submit that though

formal order of confirmation of employment of the petitioner was not passed by

the respondents-Department, but he served for more than 11 years with the

Respondent-Agriculture Department, therefore, his service was deemed to be

confirmed, therefore, the petitioner was entitled to get his service protected

under Article 311 of the Constitution of India and without conducting formal

enquiry, punishment of major penalty cannot be imposed against the petitioner

by removing him from service. He further submits that on 20.05.2008, when

the petitioner joined the service of Rural Agriculture Extension Officer, no such

declaration / attestation form was sought to be filled by him. First time, in the

month of October, 2011 i.e. after completion of probation period, he was

served such declaration form (Annexure R-1) to be filled by him. He further

submits that while supplying the declaration form (Annexure R-1), he was

asked by respondent authorities that he has to state about his criminal

antecedents as on the date of joining of service, therefore, he had not

disclosed about criminal case bearing Crime No.155 / 2011 registered on

21.06.2011 at Police Station Vishrampur, District Surajpur and Ishtgasha No.

30/49/2001 pertaining to Sections 151, 107 and 116 of the Cr.P.C., which

belongs to preventive action and does not fall in the category of crime, as

such, it would not amount to an offence involving moral turpitude. He further

submits that criminal case bearing Crime No. 155 / 2011 was registered

against the petitioner on 21.06.2011 i.e after much later of his joining on the

said post, therefore, not disclosing about the aforesaid criminal case cannot be

a ground of his removal from services, that too, without conducting any

departmental enquiry. In this regard, learned counsel for the petitioner placed

reliance upon the judgment of the Supreme Court in the matter of Pawan

Kumar v. Union of India and another1 {paragraph 17}, which has further

been reiterated & followed by Hon'ble Supreme Court in the case of Ravindra

Kumar vs. State of Uttar Pradesh and others 2. He further submits that

aforesaid criminal case has been disposed of by the trial Court vide order

07.09.2014. He further submits that since the order impugned has been

passed in utter violation of provisions contained in Article 311 of the

Constitution of India as well as Madhya Pradesh (Now Chhattisgarh) Civil

Services (Classification, Control & Appeal) Rules, 1966 (henceforth, "Rules,

1966"), therefore, the same may be set aside.

4. Learned counsel for the petitioner further informed to the Court that in

pursuance of the stay order granted by this Court on 15.07.2020, the petitioner

is still in service, but no increment has been granted to the petitioner,

therefore, he prayed that relief, as sought for, may be granted to him.

5. Respondents - State has filed its return stating inter alia that prior to

joining of petitioner on said post, one Ishtgasha No. 30/49/2001 under

Sections 151, 107 and 116 of the Cr.P.C. was registered against him.

Subsequently, after joining of petitioner on the post of Rural Agriculture

Extension Officer, FIR bearing Crime No. 155/2011 was registered against him

under Sections 341, 294, 506-B, 323, 147, 148 and 325 of the IPC and in

pursuance thereof, he was arrested by the police, despite that when

declaration form dated 23.10.2011 (Annexure R-1) and another declaration

form (Annexure R-4) dated 24.09.2015 (Annexure R-4) were filled by him with

the Respondent - Department, at that time, neither he disclosed about

Ishtgasha registered against him nor criminal case registered against him.

Thus, he concealed about the criminal antecedents at the time of filling-up

declaration forms and thereby petitioner violated the terms & conditions of

1 (2023) 12 SCC 317 2 (2024) 5 SCC 264

order of his appointment dated 7.5.2008 (Annexure P-2).

6. Learned counsel for the State while referring to its reply would submit

that If there are two criminal records against the Government servant, then

he/she cannot be supposed to be fit for such employment, as they have to

maintain good relations with the villagers/farmers to give them suggestions

regarding their agriculture work. Learned State Counsel while referring to

condition No. 1 of appointment order dated 07.05.2008 (Annexure P-2) and

directions (Annexure P-4) dated 20.12.2007 issued by State of Chhattisgarh

would submit that since the petitioner has obtained employment by concealing

his criminal antecedents, therefore, regular departmental enquiry was not

required to be conducted against him for his removal from service. He further

submits that since criminal offence registered against the petitioner was

pertaining to the "moral turpitude" as provided in Schedule 'A' of Annexure P-4

(Page No. 27 of the petition), therefore, order impugned does not suffer from

any perversity or illegality warranting interference of this Court in the instant

petition.

7. I have heard learned counsel for the parties and perused the pleadings

and documents appended thereto with utmost circumspection.

8. Undisputedly, the petitioner was appointed on the post of "Rural

Agriculture Extension Officer" by the respondent Agriculture Department vide

order dated 07.05.2008 and he joined on the said post on 20-5-2008. Though,

no formal order in respect of confirmation of service of the petitioner has been

passed by the respondent Agriculture Department, but counsel appearing for

the State did not controvert the fact that there is circular issued by the State

Government that if order with regard to confirmation of employee is not passed

within the reasonable period, then he shall be deemed to be confirmed

employee. The petitioner was removed from his service after serving more

than 11 years with the respondent- Agriculture Department, therefore, he is

supposed to be deemed confirmed government employee of respondent -

Agriculture Department.

9. At this stage, it would be appropriate to notice the safeguard and

protection guaranteed to the Government servant under Article 311(2) of the

Constitution of India, which provides as under:-

"311. Dismissal, removal or reduction in rank of persons employed in civil capacities under the Union or a State -

(1) xxx xxx xxx

(2) No such person as aforesaid shall be dismissed or removed or reduced in rank except after an inquiry in which he has been informed of the charges against him and given a reasonable opportunity of being heard in respect of those charges:

Provided that where it is proposed after such inquiry, to impose upon him any such penalty, such penalty may be imposed on the basis of the evidence adduced during such inquiry and it shall not be necessary to give such person any opportunity of making representation on the penalty proposed :

Provided further that this clause shall not apply -

(a) where a person is dismissed or removed or reduced in rank on the ground of conduct which has led to his conviction on a criminal charge; or

(b) where the authority empowered to dismiss or remove a person or to reduce him in rank is satisfied that for some reason, to be recorded by that authority in writing, it is not reasonably practicable to hold such inquiry; or

(c) where the President or the Governor, as the case may be, is satisfied that in the interest of the security of the State it is not expedient to hold such inquiry. "

10. Article 311 basically aims at providing security of tenure to Government

servants and guarantees constitutional protection to persons employed in

civil capacities under Union and States against arbitrary dismissal, removal

and reduction in rank. The provision is two fold -

(a) against removal or dismissal by an authority subordinate to that by which employee was appointed, and

(b) against dismissal, removal and reduction in rank without giving the employee a reasonable opportunity of being heard in an enquiry without complying with the principles of natural justice.

11. The enquiry contemplated by Article 311(2) of the Constitution of India

is what is generally known as a departmental enquiry and the constitutional

requirement for a proper enquiry within the meaning of Article 311(2) are

basically two fold-

(i) The civil servant must be informed of the charges against him, and

(ii) He must be offered a reasonable opportunity of being heard in

respect of those charges.

12. The scope of the words "dismissed" and "removed" employed under

Article 311 of the Constitution of India came up for consideration before the

Constitution Bench of the Supreme Court in the matter of Moti Ram Dheka

v. General Manager, North Easter Frontier Railway 3 in which Subba Rao,

J., in his concurring yet separate opinion, has expressed that the said words

mean nothing more or less than the termination of the services of a person's

office. The effect of dismissal or removal of one from his office is to

discharge him from that office i.e. to bring about cessation of service. Thus,

the said words comprehend every termination of service of a Government

servant. Article 311(2) in an effect therefore lays down that before the

services of a Government servant are so terminated, he must be given a

reasonable opportunity of showing cause against such a termination. Their

Lordships further held that there is no decision for placing any limitation on

the said expression. The attempt to imply the said limitation is neither

3 AIR 1964 SC 600

warranted by the expressions used in the Article or by the reason given. If

such limitations are imported, then it would lead to an extraordinary result

that a Government servant, which has been guilty of misconduct would be

entitled to a reasonable opportunity, whereas an honest Government servant

could be dismissed without any such protection. A Government servant

holding a substantive lien to a permanent post cannot be removed from the

said post without affording a reasonable opportunity, as is contemplated

under Article 311(2) of the Constitution of India. It is therefore evident that

the right held by a Government employee to hold a post cannot be interfered

lightly in case any such proceeding is required to be undertaken, necessary

care and caution has to be ensured by the Government, which in order to

safeguard the interest of a Government employee, as is contemplated under

Article 311(2) of the Constitution of India. It has been observed as under in

paragraphs 67 and 68 :-

"67. Therefore, whether the natural and dictionary meaning of the words "dismissal" and "removal" were adopted or the limited meanings given to those words by R. 49 were accepted, the result, so far as a permanent employee was concerned would be the same, namely, that in the case of termination of services of a Government servant outside the three categories mentioned in the explanation, it would be dismissal or removal within the meaning of Art. 311 of the Constitution with the difference that in the former the dismissed servant would not be disqualified from future employment and in the latter ordinarily he would be disqualified from such employment.

68. If so, it follows that if the services of a permanent servant, which fall outside the three categories mentioned in the explanation, were terminated, he would be entitled to protection under Art. 311 (2) of the Constitution."

13. The petitioner was a permanent Government servant. He had a right

to his substantive rank. The Supreme Court in the matter of Parshotam Lal

Dhingra v. Union of India4 has held that mere termination of service,

4 AIR 1958 SC 36

without more, of such an employee, would constitute his 'removal' or

'dismissal' from service attracting Article 311(2) of the Constitution of India.

As such, the constitutional protection and safeguard guaranteed under

Article 311(2) cannot be taken away by a side wind without following the

provisions contained under Article 311(2) of the Constitution of India.

14. In the matter of Jai Shanker v. State of Rajasthan5, the question that

fell for consideration before the Constitution Bench of the Supreme Court

was, whether the provisions contained under the Jodhpur Service

Regulations was sufficient to enable the Government to remove a person

from service without giving him an opportunity of showing cause against

that punishment, if any, and it was answered in negative holding that the

regulation involves a punishment for overstaying one's leave and the burden

is thrown on the incumbent to secure reinstatement by showing cause and

the Government cannot order a person to be discharged from service

without at least telling him that they propose to remove him and and without

giving him an opportunity of showing cause as to why he should not be

removed. It has further been observed as under :-

"6. ... A removal is removal and if it is punishment for overstaying one's leave an opportunity must be given to the person against whom such an order is proposed, no matter how the regulation describes it. To give no opportunity is to go against Article 311 and this is what has happened here.

7. In our judgment, Jai Shankar was entitled to an opportunity to show cause against the proposed removal from service on his overstaying his leave and as no such opportunity was given to him, his removal from service was illegal. He is entitled to this declaration."

15. Similarly, in the matter of Deokinandan Prasad v. State of Bihar 6,

another Constitution Bench of the Supreme Court has held that an order of

5 AIR 1966 SC 492 6 (1971) 2 SCC 330

termination of service passed under Rule 76 of the Bihar Service Code on

account of the servant's continuous absence for five years without giving an

opportunity to the servant under Article 311(2) of the Constitution of India

would be invalid.

16. The aforesaid principles of law laid down in Jai Shanker (supra) and

Deokinandan Prasad (supra) have been followed with approval by their

Lordships of the Supreme Court in the matter of State of Assam v. Akshaya

Kumar Deb7 wherein the question that required consideration was as under :-

"7. The only question that falls for determination is whether the services of the respondent could be terminated under Rule 18 of the Assam Fundamental and Subsidiary Rules, without complying with the procedure prescribed in Article 311(2) of the Constitution of India ?"

17. Relying upon the decisions rendered in Jai Shanker (supra) and

Deokinandan Prasad (supra), their Lordships answered the aforesaid

question as under :-

"14. Now in the case in hand, the impugned order was made against the consent of the respondent who has throughout been willing to continue in service. His case is that after the expiry of his leave he reported for duty and produced a medical certificate of his fitness, but he was arbitrarily and maliciously not allowed to work after September 13, 1956. Indeed his contention is that in these circumstances, F.R. 18 would not be attracted. Apart from the constitutional requirement of Article 311(2) natural justice and fairplay required that he should have been given a chance to substantiate his contention. The fact remains that given an opportunity, he would have controverted seriously the circumstances of his absence from duty on the basis of which the impugned action has been taken.

17. Even if it is assumed that termination under F.R. 18 does not cause forfeiture of benefits already earned such as pension, etc., then also that will not, by itself, take it out of the category of 'removal' as envisaged by Article 311(2). The respondent was a permanent government servant. He had a

7 (1975) 4 SCC 339

right to his substantive rank. According to the test laid down by this Court in Parshotam Lal Dhingra's case, the mere termination of service, without more, of such an employee would constitute his 'removal' or 'dismissal' from service, attracting Article 311(2). From the constitutional standpoint, therefore, the impugned termination of service will not cease to be 'removal' from service merely because it is described or declared in the phraseology of F.R. 18 as a 'cessation' of service. The constitutional protection guaranteed by Article 311(2) cannot be taken away "in this manner by a side wind".

21. The above enunciation applies to the facts of the present case. Excepting the length of the period of absence, the basic features of Regulation 13 in Jai Shanker's case (supra) were very similar to those of F.R. 18 now under consideration. The words "should be considered to have sacrificed his appointment" in Regulation 13, substantially correspond to the words "servant ceases to be in Government employ" in F.R. 18. Further the import and effect of the phrase "may only be reinstated with the sanction of the competent authority" in the regulation, is largely the same as that of the opening clause "unless the Provincial Government, in view of the special circumstances of the case shall otherwise determine" in F.R. 18. The difference between the regulation and F.R. 18 as to the length of absence from duty prescribed as a condition precedent for the attraction of the respective provision, is a distinction without a difference in principle. The consequence of absence, though for different periods, envisaged by both the provisions, is the same, viz., "sacrifice" or "cessation" of the absentee's service. The present case will thus be governed by the ratio of Jai Shanker's case.

24. In view of the above approach, it is not thought necessary to express any final opinion as to the constitutional validity of Rule 18 of Assam Fundamental and Subsidiary Rules. Although couched in ambiguous and unhappy language, the rule is capable of being interpreted and worked consistently with the requirement of Article 311(2) of the Constitution. This, however, should not lull the Government into a sense of complacency and belief that all is well with the rule. The sooner it is suitably amended, the better will it be in the interest of all concerned."

18. Further, procedure for imposing major penalty against the government

employee has been contemplated in Rule 14 (1) of the C.C.A. Rules, 1966,

which reads thus :-

"14. Procedure for imposing major penalties- (1) No order

imposing any of the penalties in clauses (v) to (ix) of Rule 10

shall be made except after an inquiry held, as far as may be, in

the manner provided in this rules and Rule 15, or in the

manner provided by the Public Servants (Inquiries) Act, 1850

(37 of 1850), where such inquiry is held under that Act."

19. In instant case, no departmental enquiry has been conducted against

the petitioner and without such an enquriy, he has been removed from his

service vide impugned termination order dated 01.06.2020 (Annexure P-1)

only because he did not disclose about his criminal antecedents.

20. So far as non-disclosure of criminal antecedents by the petitioner is

concerned, it is pertinent to note here that the petitioner joined on the post of

"Rural Agriculture Extension Officer" on 20.5.2008 and said declaration was

first time sought for from him by the respondent- Agriculture Department in the

month of October, 2011 {page No. 10} and another declaration form dated

24.09.2015 vide Annexure R-4 {page No. 21} whereas as per terms of

appointment order dated 07.05.2008 (Annexure P-2) and the Circular issued

by the State Government dated 20th December, 2007 (Annexure P-4), such

verification / declaration ought to have been got filled-up from employee while

his joining on the post.

21. In the instant case, such declaration forms dated 23.10.2011 (Annexure

R-1) and another declaration form dated 24.09.2015 (Annexure R-4) were

asked to be filled up by the Respondent - Agriculture Department after three

years of joining of the petitioner in said service. Moreover, Ishtgasha No.

30/49/2001 registered under Sections 151, 107 and 116 of the Cr.P.C. does

not fall under the offence of "Moral Turpitude" as per Schedule 'A' of Annexure

P-4 and Criminal case bearing Crime No.155/2011 was registered against the

petitioner on 21.6.2011 i.e. after three years of his joining on the post of 'Rural

Agriculture Extension Officer', that too after period of completion of probation

period of two year and nothing has been brought on record by respondent

authorities that his probation period was extended after two years of his

joining.

22. In the case of Pawan Kumar vs. Union of India and another8, the

petitioner filed application form for employment to the post of "Constable" on

27.2.2011, thereafter, "attestation form" has been filed by the him at a later

stage i.e. on 27.05.2014, in which, certain information was sought to be

disclosed by him in Clauses 12(a) and 12(b) of the verification form, according

to the petitioner, he mentioned "No" and thereby he had not disclosed about

his criminal antecedents.

23. In aforesaid case Pawan Kumar (Supra), Hon'ble Supreme Court has

held in paragraph 17 as under :-

"17. One distinguishing factor, as noticed above, is that the

criminal complaint/FIR in the present case was registered

post submission of the application form. We have also taken

into account the nature of the allegations made in the criminal

case and that the matter was of trivial nature not involving

moral turpitude. Further, the proceedings had ended in a

clean acquittal. As is clear from paragraph 38 in Avtar Singh

v. Union of India9, all matters cannot be put in a straitjacket

and a degree of flexibility and discretion vests with the

authorities, must be exercised with care and caution taking all

8 (2023) 12 SCC 317 9 2021 SCC OnLine SC 3237

the facts and circumstances into consideration, including the

nature and type of lapse."

24. In the case in hand also, the said criminal case was registered against

the petitioner after his joining in the services and Ishtgasha would not amount

to an offence involving moral turpitude. Further, the said criminal case has

been concluded on the basis of settlement arrived at between the parties,

therefore, without affording due opportunity of hearing and without conducting

a formal departmental enquiry, respondents- Department ought not to have

removed the petitioner from his service dehoring the statutory and

constitutional provisions, therefore, order impugned dated 01.06.2020 passed

by respondent No. 2 suffers from grave perversity and illegality, hence, the

same is liable to be and is hereby set-aside/ quashed.

25. As informed by counsel for the petitioner that under the protection of

interim stay order passed by this Court on 15.07.2020, the petitioner is still

working on the said post, therefore, in consequence of this order, he be

allowed to work on the said post as of prior to order dated 1.6.2020 and all

service benefits be provided to him without any hindrance.

26. Accordingly, the writ petition is allowed.

Sd/-

(Naresh Kumar Chandravanshi) Judge Amit

AMIT by AMIT KUMAR DUBEY KUMAR Date:

DUBEY 2025.04.11 12:07:55 +0530

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : IJJ

 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter