Saturday, 02, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Prithvi Singh Kem vs Hon???Ble Chief Justice, Delhi ...
2009 Latest Caselaw 4228 Del

Citation : 2009 Latest Caselaw 4228 Del
Judgement Date : 21 October, 2009

Delhi High Court
Prithvi Singh Kem vs Hon???Ble Chief Justice, Delhi ... on 21 October, 2009
Author: Pradeep Nandrajog
*       IN THE HIGH COURT OF DELHI AT NEW DELHI

%                            Judgment reserved on: 06.10.2009
                            Judgment delivered on: 21.10.2009

+                           WP(C) No.3971/2000

        PRITHVI SINGH KEM                                 ..... Petitioner
                  Through:        Petitioner in person.

                                  versus

        HON‟BLE CHIEF JUSTICE, DELHI HIGH COURT ...Respondent
                 Through: Mr.Krishanu Adhikary, Advocate for
                            Mr.Viraj Datar, Advocate.

+                           WP(C) No.3972/2000

        PRITHVI SINGH KEM                                 ..... Petitioner
                  Through:        Petitioner in person.

                                  versus

        HON‟BLE CHIEF JUSTICE, DELHI HIGH COURT ...Respondent
                 Through: Mr.Krishanu Adhikary, Advocate for
                            Mr.Viraj Datar, Advocate.

        CORAM:
        HON'BLE MR. JUSTICE PRADEEP NANDRAJOG
        HON'BLE MR. JUSTICE SURESH KAIT

     1. Whether the Reporters of local papers may be allowed to
        see the judgment?

     2. To be referred to Reporter or not?                       Yes

     3. Whether the judgment should be reported in the Digest?
                                                       Yes

PRADEEP NANDRAJOG, J.

1. The two writ petitions filed by Prithvi Singh Kem are

being disposed of by this common judgment and order.

2. In prolix and repetitive pleadings, the petitioner has

projected his case in a mumbled jumbled manner and hence

we may briefly note the turbulent course chartered by the

petitioner after he was given employment in the Delhi High

Court.

3. On 26.05.1967 petitioner submitted an application for

being appointed as a Clerk in the Delhi High Court on the basis

that he had learnt that there was a post of Clerk lying vacant.

Along with the application, the petitioner filed documents,

inter alia, relating to his educational qualifications and caste.

Copy of the CBSE certificate placed on record by him shows

that his date of birth is 15.05.1944.

4. After about two years of submitting the application, the

petitioner was issued an appointment letter dated 14.05.1969

appointing him against a temporary post of Restorer. It was

received by the petitioner on 15.05.1969. On the same day,

the petitioner gave his joining report i.e. 15.05.1969.

5. After the petitioner had rendered about 6 years in service

as a Restorer, a circular dated 21.04.1975 was issued by the

Delhi High Court to hold a test to the post of Assistant/Junior

Reader, which ultimately changed the course of the career of

the petitioner. One thing after another led to the ultimate

dismissal of the petitioner from service on 19.03.1987.

6. The petitioner did not appear in the test for the post of

Assistant/Junior Reader pursuant to the circular dated

21.04.1975. Instead, he made a representation dated

28.07.1975 for promotion to the post of Assistant. In this

representation, the petitioner made a request that his

application be considered for promotion, amongst others, on

the ground that there was a quota reserved for members of

the Scheduled Caste and Scheduled Tribe in "other

Government Offices". He stated in this letter: "...And if the

quota for Scheduled Caste Officials is not fixed and reserved in

this office then I would like to say meekly that the quota for

Scheduled Caste Officials for their appointment and promotion

may kindly be fixed and reserved by your kind Honour in this

office also while on the other hand, the Govt. of India is trying

her best to uplift the people of downtrodden community in

their welfare". In this letter he had also made a request

stating "I hope that my application will positively be received

and considered politely by your kind Honour with reasonable

care and full preference will be given to me in the examination

to be held shortly for the post of Assistant because being a

Scheduled Caste and qualified official I deserve this position to

be an Assistant in light of the reservation for Scheduled

Caste".

7. It may be noted that the Recruitment Rules framed by

the Delhi High Court, in exercise of powers under Article 229 of

the Constitution of India, on 15.09.1972 do not provide for any

reservation for the members belonging to the Scheduled Caste

and Scheduled Tribe, either at the stage of initial appointment

or at the stage of promotion. The rules only provide for

relaxation of age to such candidates. It was only in the year

1976, for the first time, that there was an amendment in the

Rules, by introducing an amendment 9-A, providing for

reservation for members of the Scheduled Castes and

Scheduled Tribes, but limited to initial recruitment and only

pertaining to Class III and Class IV posts. In other words, even

till date, there is no reservation for the members of the

Scheduled Castes and Scheduled Tribes in promotions and

there is absolutely no reservation for members of the

Scheduled Castes and Scheduled Tribes in the posts higher

than Class III posts.

8. The representation dated 28.07.1995, referred to in para

6 above, was followed by incessant representations and

reminders sent to various authorities by the petitioner. Vide

letter dated 20.12.1975 the petitioner was informed that his

representation was under consideration. Since the petitioner

did not stop making representations, a letter dated 17.1.1976

was issued to him whereby he was advised not to make further

representations to anyone, except to the Chief Justice, as his

representations were under consideration. The petitioner,

however, did not stop and continued to make representations

unabated. After a first few representations, the language

used in the letters turned intemperate and objectionable. This

led to his suspension on 14.04.1977 and institution of the first

inquiry against him. A charge-sheet dated 22.4.1977 was

served on the petitioner pertaining to two charges; being:

(i) using intemperate language in his various

representations; and

(ii) that he continued to address his representations to

authorities other than the Chief Justice of this Court in violation

of the directions given to him not to do so.

9. The Inquiry Officer gave report indicting the petitioner

holding that the two charges stand against him. The

petitioner was given an opportunity to make a representation

against the proposed penalty before imposing on him the

penalty of "withholding two time scale increments with

cumulative effect; and consequently his suspension was

revoked".

10. After the service of the said order invoking the penalty

and revoking the suspension and requiring the petitioner to

resume duty, the petitioner wrote letter a dated 07.08.1978

and did not join duty, apparently for the reason, that in the

order dated 29.07.1978 issued by this Court, the word

"reinstated" had been used, not indicating whether the

petitioner was to join duty or not. This is what has been

written by the petitioner in the first paragraph of his letter

dated 7.8.1978. We quote:

"With reference to your letter No. 416/Estt./dt. 24.07.1978, an endorsement noted on the above subject, I am to ask you to intimate me with an immediate effect whether I may or may not resume my official duties as in addition to the word "Reinstated", nothing has been spoken by your tongue about resuming of my official duty intentionally carrying mens rea in your mind."

11. It is apparent that the petitioner was unnecessarily

quibbling with words. It was clear that the petitioner was

required to report back for duty by giving a joining report in

the General branch and thereupon the seat at which the

petitioner was to work would have been indicated to him.

12. As noted above, although the petitioner sent the letter

dated 07.08.1978, but he did not join duty. He continued to

remain absent. On 19.09.1978 the petitioner served a show

cause notice pertaining to his continued absence as to why

action should not be initiated against him, he, however,

continued to make representations but did not join the duty.

Because of continuous representations pouring in, the

petitioner was asked to see Hon‟ble the Chief Justice on

13.03.1979. The petitioner wrote back a letter dated

12.03.1979, a day before he was to see Hon‟ble the Chief

Justice, stating "unless his case for promotion is decided, he

would not join duty." The petitioner did not turn up to see

Hon‟ble the Chief Justice on 13.03.1979. Accordingly, for his

continued absence, a second inquiry was instituted against the

petitioner. The charge against the petitioner was of continued

absence without authorized leave. The Inquiry Officer

submitted his report on 14.02.1980. In this report, the Inquiry

Officer tried to justify the absence of the petitioner from duty

owing to reason: " it was (absence) sheer out of frustration'.

The inquiry officer held the petitioner not guilty. Apparently,

said finding was not agreed to by Hon‟ble the Chief Justice.

On the basis of the evidence, the Chief Justice proposed that

"a punishment of removal from service be imposed against the

petitioner, unless the petitioner resumes duty and apologizes

for his conduct". This was conveyed to the petitioner vide

letter dated 31.03.1980. The petitioner, however, still did not

resume duty till 31.07.1980. The petitioner reported in the

General branch for duty on said day.

13. As it appears, on 17.02.1981, the petitioner was

promoted as Assistant on ad-hoc basis clearly indicating that

said appointment would not confer upon the petitioner any

right for regular appointment, which would ultimately be made

in accordance with item No.8 of Schedule II of the Delhi High

Court (Estt./Appt.) Service Rules 1974.

14. On 15.3.1984 while working in the Record Room, the

petitioner refused to obey the directions of the Superintendent

in charge of the record room, pertaining to which

misdemeanor a report was placed before Hon‟ble the Chief

Justice by the Deputy Registrar (Establishment).

15. On 22.3.1984, petitioner was transferred from Record

Room to Original Branch under the orders of Hon‟ble the Chief

Justice. Before the said order could be served upon the

petitioner, he left the office and remained absent thereafter.

16. After about 4 months, on 17.7.1984, the petitioner

submitted an application informing that he was joining duty

after availing Earned Leave from 24.03.1984 to 16.07.1984

and that he be allowed to rejoin duty in the Record Room. In

this application, the petitioner clearly stated that he had laid a

condition that he would resume duty only on the condition that

he would be allowed to join duty in the Record Room.

17. On 19.7.1984, it was communicated to the petitioner that

on his failure to report for duty to the Superintendent of

Original Branch, he would be treated as absent and

appropriate action would be taken against him. In spite of

being cautioned, the petitioner did not resume duty.

18. This led to the issuance of a memo dated 07.08.1984

directing the petitioner to resume duty. The petitioner

continued to be defiant. He did not report for duty.

Ultimately, on 21.8.1984, the petitioner was suspended for

disobedience of the orders/directions issued by the superiors

to the petitioner. Articles of charge were served on the

petitioner on 22.2.1985. The charges related to:-

 His refusal to comply with the directions of the

Superintendent Record Room and Joint Registrar

(Judicial) and keeping the records of the decided court

cases stacked on the floor and not restoring them;

 Not complying with the directions vide orders dated

22.3.84, 21.7.84 and 7.8.84 for reporting for duty; and

 Absenting unauthorizedly from 22.3.84 to 22.8.84, the

date on which he was put under suspension.

19. The inquiry officer indicted the petitioner, who, after

following the process of law was ultimately dismissed from

service vide order dated 19.3.1987.

20. The petitioner challenged the said dismissal by filing the

Writ Petition No.1235/1987. In this writ petition, the prayer

made by the petitioner was not only including setting aside the

order of his dismissal from service, but also the prayers such

as, to treat the petitioner as confirmed Assistant w.e.f October,

1975; to declare all the actions taken against the petitioner

w.e.f 14.04.1975 till the filing of the writ petition as wrong ab-

initio and be paid arrears which have not been paid to the

petitioner w.e.f 14.04.1975 till the date of resumption of his

duties on 31.07.1980; and the CCS(CCA) Rules, 1965 are not

applicable to the High Court staff in view of Rule 11 of Delhi

High Court Establishment (Appointment and Conditions of

Service) Rules, 1972. Being relevant for the purposes of the

disposal of the two writ petitions being decided by us, the

prayers made in the writ petition No.1235/1987 may be noted;

being as under:-

"PRAYER

For the reasons expatiated above in detail, the petitioner most deferentially negates as under:

(i) That the relevant records of the respondent and the petitioner be called for and be ordered to be placed before this Hon‟ble Court of law forthwith for the proper and deep appreciation of the entire submissions of the petitioner by this Hon‟ble Court and for just decision of this case.

(ii) That this case should only be decided on the judicial side in any manner at the initial stage of admission for the petitioner owing to the non- availability of his subsistence allowances w.e.f. March, 1987 in other proceedings pending against the petitioner under the CCS (CCSA) Rules, 1965 is dying of hunger along with minor and school going children and has been suffering too much mentally, physically in this critical juncture with a further direction to release at once w.e.f March, 1987 the petitioner‟s subsistence allowances being paid to the petitioner under suspension in some other departmental proceedings under the CCS (CCSA) Rules, 1965 which are still pending in view of 1986 (1) SLR 315 J & K till this writ petition is fully decided and finally disposed of with a further direction/declaration that dismissal order No.75 dated 27.3.1987 marked as Annexure-U-7 in the absence of the service of the Notice No.2487/Estt. Dated 19.2.1987 marked as Annexure-

U-2 is an intentional towards on the petitioner‟s way of getting success in this writ petition and in petitioner‟s another Civil Writ Petition No.11982/1984 entitled Shri P.S.Kem Vs. Hon‟ble Supreme Court of India after admission on 19.6.1984 for the post of Superintendent and is quashed accordingly w.e.f. the date on which it had been issued and served upon the petitioner wrongfully being ultra virus, illegal and full of revenge motive. See also Memo No.837/Estt. Dated 21.1.1987, AIR 1952 S.C. 16 AIR 1959 SC 65 and all the relevant memos which is marked as Annexure-U-2, letter No.4/87 P & K dated 6.3.1987 marked as Annexure-U-3;

(iii) that a writ mandamus or certiorari or any other writ as this Hon‟ble Court may deem fit be issued directing/ordering the respondent to count the petitioner‟s seniority in the category of clerks w.e.f. the date of his initial appointment giving to the petitioner all is benefits with retrospective effect; (See 1982 (2) SLJ 633 Bombay) with a further directions that the petitioner‟s future benefit will not be injured on any ground or grounds.

(iv) to treat the petitioner as an automatically confirmed Assistant w.e.f. October, 1975 without test under Article 14, 15 and 16(4) of the Constitution of India giving to the petitioner one post out of 77 posts of permanent nature just as 4 persons like S/Shri Jagjit Singh. J.N.Verma, Sohan and B.K.Nagpal were promoted to the post of Assistant without test; in view of Rule 12 of the Delhi High Court Establishment Appointments and Condition of Service Rules, 1972 though under Rule 8 of the above said departmental Service Rules, 1972 there is a provision of holding a test with a further direction that under Rule 8 of the Delhi High Establishment (Appointment and Conditions of Service Rules, 1972 it was the duty of the Department to take test of the aforesaid four persons and that if the Government commits any wrong or passes wrong orders creating hostile discrimination amongst the staff (See Memo No. XXXIX C.I. (2) 77/Estt. 582 dated 18.1.1977 marked as Annexrue-I-1 at Page 221 of the writ petition), the Government servant cannot made liable to suffer from the wrong orders or acts of the Government (See Page 161 and 162 lines 8 and 8 from bottom of Page

182, page 184 at top, Page 185 last para, Page 186 first para, page 194, 197, 199 and 203 and 152 etc.) of this writ petition and with a further direction to the Respondent that while the probationary period is over once according to the Rule, the same cannot be extended again and again with a further declaration that during the probationary period, the work and conduct of the employee/appointed official cannot be assessed for there is no "Candid Expression" in rule 8 of the departmental service rule 1972 that during the probationary period the work and conduct of an appointed official on probation shall be assessed. (See page 160 and ante at page 341 and note at page 335 and 336 of this writ petition and AIR 1976 Supreme Court 490, Delhi High Court Civil Writ petition 1184/75 between Shri Ram Pat and others Vs. Union of India & Ors. See 1985 (1) SLR 529 Sat Pal & Ors. vs. Delhi Administration and others 1974 (1) SLR 733 or 1984 (3) SLR Delhi A 756, 1979 (1) SLR 468, 1981 (2) SLR 627 or 1981 (2) SLJ 218 HP Reference Hira Nand vs. State of Himachal Pradesh.

(iv) To declare that all the actions taken by the respondent against the petitioner w.e.f. 14.4.1975 till the filing of this writ petition are quashed being wrong ab initio being under the CCS (CCA) Rules, 1965 and that the petitioner within one month from the date of the final decision of the writ petition along with interest is entitled to all the arrears which have not been paid to the petitioner w.e.f. 14.4.1977, till the date till the date of resuming his duty on 31.7.1980 conditionally vide letter No.30/80 PSK dated 14.7.1980 due to the petitioner‟s illegal suspension under CCS (CCA) Rules, 1965 with a further declaration that the CCS(CCA) Rules, 1965 are not applicable to the High Court staff in view of Rule 11 of Delhi High Court Establishment (Appointment and Conditions of Service Rules, 1972) (See page 161 of this writ petition and See 1984 (2) SLJ 144 (P&H).

(v) to direct in any manner as this Hon‟ble Court may deem fit keeping in view the entire submission made by the petitioner in para 24 of the writ petition in the interest of doing justice with the scheduled caste petitioner for the petitioner being a poor man of depressed section belonging to the scheduled casts is

very much interest in doing his service in the Registry of this Hon‟ble Court;

(vi) to declare that the dismissal order No.75 dated 27.3.1987 served upon the petitioner two days after the filing of the petitioner‟s writ petition No.867/87 on 26.3.1987 of which this present writ petition as per verbal direction of the Court is an amelioration in the garb of a fresh writ petition is quashed being illegal and premature in the other III departmental inquiry proceedings pending against the petitioner under the CCS(CCA) Rules, 1965, due to the absence of the service of Memo No.2437/Estt. dated 19.2.1987 marked as Annexure-U-2 which was served upon the 3rd person who is not the petitioner‟s family member within the meaning of the definition of the term „family‟, under Rule 2(8) of the Supplementary Rule with a further declaration that the dismissal order being issued under the CCS(CCA) Rules, 1965 on the basis of a report of inquiry which is wrong ab initio and an intentional thwart on the petitioner‟s way of getting success in this writ petition and that the same has no concern with the facts of this writ petition (See Memo No.837/Estt.dated 21.1.1987 marked as Annexure-U, letter No.2/87 PSK dated 6.2.1987 marked as Annexure U-1 and Memo No.2437/Estt. dated 19.2.1987 (which was never served upon the petitioner) marked as Annexure U-2 letter No.4/87 PSK dated 6.3.1987 marked as Annexure-U-3 and dismissal order No.75/dated 27.3.1987 marked as Annexure-U-7 etc.

(vii) to direct the respondent that the scheduled caste petitioner shall not be tortured on any pretext or pretexts, directly or indirectly and internally or externally till his superannuation for he is very much interested in the Government service, of this Hon‟ble High Court;

(viii) that the costs of the petitioner along with interest may also kindly be allowed to the petitioner for he is an indigent schedule caste and has and has been suffering too much mentally, physically and financially due to the infatherly attitude of the department that has been treating the petitioner as a Pariah of the High Court staff.

(ix) To direct the respondent to maintain status quo in view of letter No.30/80 PSK dated 14.7.1980 and letter No.34/80 PSK dated 31.7.1980 marked as Annexure ..........

(ix) be removed from the records suits (original) original further promotion is given.

(x) any other further order/orders as this Hon‟ble Court may deem fit may kindly be passed in the interest of justice keeping in view the material facts and circumstances of this case."

21. CW No.1235/1987 was listed for hearing before a Division

Bench of this Court on 24.8.1987. Limited Rule was issued.

The order dated 24.08.1987 reads as under:-

"Present:- Petitioner in person.

C.W. 1235 of 1987:

Rule, restricted to the charge-sheet dated 22nd February 1985, the departmental inquiry under Rule 14 of the Central Civil Services (Classification, Control and Appeal) Rules, 1965 conducted in pursuance of this charge-sheet and the impugned order dated 27 th March 1987 awarding penalty of dismissal from service.

C.M. 3306 of 1987:

Dismissed."

22. It is apparent that the order dated 24.08.1987 makes it

clear that the aforesaid writ petition was admitted only in

respect of the order of dismissal dated 27th March, 1987 and

by implication the other prayers made by the petitioner in the

petition challenging the earlier actions against him were

rejected.

23. The said petition was dismissed vide judgment and order

dated 21st April, 1998. With reference to the other prayers

made by the petitioner in the said writ petition, it was recorded

in the judgment:-

"6. This Court had already restricted the scope of the writ petition to only proceedings relating to charge and ultimate order passed by this court and, therefore, the case of the petitioner that he was harassed cannot at all be gone into."

24. While dismissing the writ petition, this Court made the

following observations:-

"On a perusal of the records, leading to the disciplinary proceedings, I have no hesitation in coming to the conclusion that this Court had followed the principle of natural justice and the punishment imposed on the petitioner was fully justified and the petitioner has not made any case for interference."

25. The petitioner had preferred LPA No. 237/1998 against

the said judgment and order dated 21.4.1998. It may be

noted that the petitioner had raised only one point before the

Appeal Court during the hearing of LPA and that was: "the

entire disciplinary action against him was taken under the

Central Civil Services (Classification, Control and Appeal)

Rules, 1965. These Rules are not applicable to the High Court

employees and, therefore, the whole action is without

authority of law and is vitiated." In so urging, the petitioner

made a reference to Rule 11 of the Delhi High Court

Establishment (Appointment and Conditions of Service) Rules,

1972.

26. Dismissing the appeal, inter alia, following observations

were made by the Division Bench:-

"On a careful consideration of submissions on both the sides, we agree with the learned counsel that the reference in Rule 11 of the Delhi High Court Establishment (Appointment and Conditions of Service) Rules, 1972 to the Central Government Service Conduct Rules is really a reference to all the relevant Rules as in force for the time being relating to Government servants. This reference cannot be said to be a reference to only to the Central Civil Services (Conduct) Rules. Accordingly, we find no merit in the contention of the appellant that the disciplinary action is not in accordance with the Rules. The appeal dismissed".

27. Not satisfied with the decision in the appeal, the

petitioner preferred a Special Leave Petition (SLP NO.

5656/2000) against the said judgment passed in LPA No.

237/2008. The said SLP was dismissed as withdrawn on

13.04.2000. The order passed by the Supreme Court is as

follows:-

"Leaned Counsel for the petitioner seeks leave of the Court to withdraw this petition. The special leave petition is dismissed as withdrawn."

28. Immediately after withdrawing the petition for special

leave to appeal, the petitioner filed Writ Petition No.

3971/2000 and Writ Petition No.3972/2000 in this Court on

24.07.2000.

29. It may be noted that the prayers made in Writ Petition

No.3971/2000 are substantially the same as were made in

Writ Petition No.1235/1987, which prayers were not permitted

to be urged and hence were deemed to be declined,

evidenced by the limited show cause notice issued in W.P.(C)

No.1235/1987. For ready reference, we note, in a tabular

form, the prayers in the two writ petitions whereby the

petitioner challenged the inquires against him and prayed that

he may be treated as a confirmed assistant w.e.f. October

1975.

      WP(C) 3971/2000                    WP(C) 1235/1987

Prayer 1. That the petitioner       Prayer 4. To        treat   the
w.e.f the date on which seven       petitioner as an automatically
officials belonging to the          confirmed      Assistant   w.e.f
upper caste were promoted to        October 1975 without test
the post of regular Assistant       under Article 14, 16(4) of the
vide      impugned         Memo     Constitution of India giving to
No.V.B.6(2)        76      dated    the petitioner one post out of
11.8.1976         marked      as    77 posts of permanent nature
Annexure C-2 neglecting the         as four persons namely s/Shri
petitioner       though      the    Jagjit Singh, J.N. Verma, Sohan
reservation had validly come        Singh and B.K. Nagpal were
into force w.e.f 2.8.1976, the      promoted to the post of
petitioner without test is          Assistant without test in view
entitled to his promotion to        of Rule 12 of Delhi High Court
the post of regular Assistant       Establishment (Appointments
just as four persons namely         and Conditions of Service)
s/Shri Jagjit Singh, J.N. Verma,    Rules, 1972.... .... ...
Sohan Singh and B.K. Nagpal
were admittedly promoted to
the post of Assistant giving
relaxation to them under Rule
12 of Delhi High Court
Establishment (Appointments
and Conditions of Service)
Rule, 1972.


 Prayer 2. That the impugned         Prayer 3. To declare all the
actions      taken     by    the    actions     taken      by     the
respondent for placing the          respondent        against     the
petitioner under suspension         petitioner w.e.f 14.04.1977 till
on 14.04.1977 vide impugned         the filing of this writ petition
memo No. 214/Estt. dated            are quashed being wrong,
14.04.1977        ....    ...     ...     being under the CCS (CCA)
imposition       of   impugned      Rules, 1965 and that the
penalty of with-holding of two      petitioner within one months
time scale increments with          from the date of the filing of
cumulative effect upon the          the writ petition alongwith
petitioner     vide   impugned      interest is entitled to all the
memo No. 416/Estt. dated            arrears which have not been
29.07.78 marked as Annexure         paid to the petitioner w.e.f
A are quashed being the same        14.04.1977 till the date of
illegal, arbitrarily, malafide,     resuming      his    duties    on
ultra vires, untenable in law,      31.07.1980 vide letter No.
not maintainable in law, bad        30/80 PSK... .... .... with a
in law and without following        further declaration that CCS
the principles of natural           (CCA) Rules, 1965 are not
justice and naked violation of      applicable to the High Court
Article 14, 16, 46, 311 (2),        staff in view of Rule 11 of
335, 338 of the Constitution        Delhi         High          Court
of India being the same             Establishment (Appointments
action/memo taken/issued by         and conditions of Service)
the respondent under the            Rules, 1972
Central,       Civil     Service
(Classification, Control and
Appeal) Rules, 1965 which are
not applicable to the High
Court staff in view of Rule 11
of the Delhi High Court
Establishment (Appointments
and conditions of Service)
Rules, 1972.


30. It may be noted that in Writ Petition No.3971/2000, in

the prayer clause, there is no relief claimed as to his

termination in the year 1987. Although the relief claimed in

WP (C) 3971/2000 are substantially the same as prayed for in

the earlier writ petition No. 1235/1987, but assuming that

these reliefs were not claimed in the earlier Writ Petition

No.1235/1987, then it can be said that petitioner had the

opportunity to claim the same relief soon after the cause of

action arose for claiming such relief in the year 1977-78.

Thus, there is no justification whatsoever for the petitioner to

file W.P.(C) No.3971/2000 after 20 years of the cause of action

having accrued.

31. W.P.(C) No.3971/2000 is liable to be dismissed on two

grounds. Firstly that the reliefs claimed therein are barred by

res judicata, in that, substantially the said reliefs were prayed

for in W.P.(C) No.1235/1987 and were declined. Alternatively,

assuming that the reliefs claimed in W.P.(C) No.3971/2000 are

different, the writ petition suffers from inordinate delay and

laches.

32. Pertaining to W.P.(C) No.3972/2000, the prayer clause 2

of this petition would show that the petitioner himself admits

that he had filed a similar petition earlier i.e. W.P.(C) No.

1235/1987 and the decision in the same against him was

challenged by him by way of LPA No.237/1998 and then by

filing an SLP against the judgment passed in LPA. The

present petition was filed, "on verbal suggestion given by the

Hon'ble Supreme Court" after the SLP No.5656/2000 was

dismissed as withdrawn.

33. Suffice would it be to state that in the absence of any

express leave granted by the Supreme Court to file a fresh

writ petition on the same cause or permitting new issues to be

raised, the instant writ petition is clearly an abuse of the

process of law for the reason all reliefs arising out of a cause

of action have to be urged in one proceedings and all pleas

available pertaining to a cause of action have to be pleaded at

the first instance.

34. One may note that in Para 13 of the writ petition, the

petitioner states that after the memo of charge-sheet was

served upon him he did not file his written statement of

defence but had opted to file a Civil Writ Petition. The said

writ petition was dismissed on 20.12.1985, wherein, it was

stated that the petitioner would be entitled to raise the

various contentions forming subject matter of the petition, if

any, and challenge eventual disciplinary action that may be

taken against the petitioner on the basis of the inquiry. The

petitioner chose not to do so.

35. One may also note that the inquiry proceedings show

that the petitioner had not cooperated in the inquiry. The

witnesses had to be examined in his absence. He had the

opportunity to place on the record of the inquiry whatever he

wished to bring on forth by way of his defence. The petitioner

chose not to do so. It may be noted that while dismissing

W.P.(C) No.1235/1987, as stated above, it was clearly

observed that this "Court had followed the principles of natural

justice and the punishment imposed on the petitioner was fully

justified". Once the finding is given by the Court that the

principle of natural justice had been followed before imposing

the penalty of dismissal on the petitioner, the petitioner cannot

be permitted to re-agitate the said issue.

36. Thus, even W.P.(C) No.3972/2000 is liable to be

dismissed as an abuse of the process of the Court and barred

by res judicata as also barred by delay and laches.

37. Both the writ petitions are dismissed. We refrain from

passing any orders as to costs against the petitioner keeping

in view his old age and the fact that he is without a job and

without any pension.

(PRADEEP NANDRAJOG) JUDGE

(SURESH KAIT) JUDGE OCTOBER 21, 2009 dk/mm

 
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 : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter