Friday, 24, Apr, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

B.R.S. Panwar vs Food Corporation Of India & Ors.
2011 Latest Caselaw 3724 Del

Citation : 2011 Latest Caselaw 3724 Del
Judgement Date : 4 August, 2011

Delhi High Court
B.R.S. Panwar vs Food Corporation Of India & Ors. on 4 August, 2011
Author: S. Muralidhar
        IN THE HIGH COURT OF DELHI AT NEW DELHI

                                W.P. (C) 356 of 2002

                                                       Reserved on: July 20, 2011
                                                       Decision on: August 4, 2011


        B.R.S. PANWAR                                         ..... Petitioner
                                Through: Mr. Chetanya Siddharth, Advocate

                       versus


        FOOD CORPORATION OF INDIA & ORS.                      ..... Respondents
                       Through: None.


        CORAM: JUSTICE S. MURALIDHAR

        1. Whether Reporters of local papers may be
            allowed to see the judgment?                           No
        2. To be referred to the Reporter or not?                  No
        3. Whether the judgment should be reported in Digest?      No

                                 JUDGMENT

04.08.2011

1. The Petitioner, who was working as an Assistant Manager (QC) with Respondent

No. 1 Food Corporation of India („FCI‟), challenges an order dated 27th July 2001

passed by the Disciplinary Authority („DA‟) agreeing with the report of the Inquiry

Officer („IO‟) and imposing the penalty of recovery of Rs. 28.68 lakh from the

terminal benefits of the Petitioner and dismissing him from service.

2. What stands out about the entire disciplinary proceedings is the manner in which the

FCI went about conducting it. The Petitioner was to retire on 31st July 2001. The FCI

appears to have waited till about two months prior thereto to initiate the proceedings in

respect of certain events which took place in May 1998. One charge sheet was served

on the Petitioner on 15th May 2001. Even before he could reply to the said charge

sheet a second one was issued to him on 23rd July 2011 and he was asked to furnish a

reply "within ten days". A copy was marked to the District Manager, FCI, Hissar with

the following note:

"The District Manger, FCI, Hissar. He is requested to serve the memorandum upon the official concerned under dated acknowledgment which may be sent to this office immediately. If the CO requests for inspection of documents relevant to this case he be allowed to inspect the same with specific directions to do so within two days of the receipt of the memo and submit reply within four days thereafter, without fail. The reply of CO be forwarded immediately. If the CO does not submit reply within the stipulated period as above, necessary intimation to this effect must be given to this officer immediately after the expiry of this period. The details report/forwarding letter by which the dated acknowledgment of the CO regarding delivery of memo as well as his reply invariably be signed by him. The bio-data of the official may also be sent on the prescribed proforma especially mentioning the basic pay being drawn presently."

3. To say that failure to submit any reply to the above charge sheet amounted to an

admission by the Petitioner reflects the mindset of the Respondent. The Petitioner was

directed to inspect the relevant documents by 25th July 2011 and to furnish a reply

within four days thereafter, i.e. by 29th July 2001. In any event, prior to 29th July 2001

no order on the said charge sheet could have been passed. Yet on 27th July 2001 itself

the DA passed an order holding the Petitioner guilty. The only reason given for this

extraordinary hurry is that a notice of preliminary hearing could not be served on the

Petitioner as he was on medical leave. The IO opined that the Petitioner had not

submitted any documentary proof of his having been admitted to a hospital. The DA

concluded that "it is prima facie unbelievable that the C.O. is inflicted with all manner

of infirmities only at this stage when inquiry against the charges had to be conducted

in a time bound manner keeping in view the date of his retirement." Consequently,

Regulation 63 of the Food Corporation of India (Staff) Regulations, 1971 was invoked

and everything averred in the charge sheet was accepted. It is remarkable that the DA

had failed to notice that the memorandum dated 23rd July 2001 gave the Petitioner six

days‟ time to submit a statement of papers after inspection of documents. The said

letter was asked to be given to him through the District Manager, FCI, Hissar for

inspection and offer his reply within six days that expired on 29th July 2011 and yet

the DA passed the order removing the Petitioner from services on 27th July 2001 itself.

4. The Petitioner has placed on record medical records which support his case of

having been unwell during the period in question. Clearly, the Petitioner was not even

given a chance to place the above documents on record.

5. The counter affidavit offers no explanation for the extraordinary procedure adopted.

It is only stated that the medical records produced appear to be backdated. It is further

contended that the Petitioner was actually served with the first charge sheet on 15th

May 2001 but no reply had been filed. It appears that there were two charge sheets

issued, one on 15th May 2001 and the second one on 23rd July 2001. It is stated that the

second charge sheet dated 23rd July 2001 was for a minor penalty whereas his

dismissal was based on the earlier charge sheet issued on 15th May 2001. It is stated

that the Petitioner had avoided the enquiry on a false pretext.

6. The order of the DA however does not make such distinction. The narration of facts

in the impugned order only states that the notice of preliminary hearing could not be

served on the Petitioner. A disciplinary proceedings was initiated against the Petitioner

alongwith six other officers, one Mr. P.R. Sharma, AM (D) was appointed as

Presiding Officer („PO‟) but he declined to continue as such when he was pressurized

to complete the enquiry before 31st July 2001 and another PO, namely, Mr. M.B.

Singh, AM (QC) was appointed in his place. By an order dated 15th/16th July 2001 the

IO had in fact fixed 6th August 2001 for hearing and yet on 27th July 2001 itself the

DA passed the impugned order.

7. Even on merits, it appears that the Petitioner was in Narwana on departmental duty

till May 1998 and no accusation has been made against him during that time for

having accepted any sub-standard food articles. It appears that no effective

opportunity was given to the Petitioner to defend himself. To saddle the Petitioner

with the entire loss of Rs. 28.68 lakhs allegedly suffered by the FCI appears to be

arbitrary and disproportionate. The extraordinary hurry shown by the FCI in fast

tracking the enquiry proceedings violated the right of the Petitioner to effectively

defend himself in the enquiry proceedings. The impugned order of the DA dated 27th

July 2001 is stated to be bad in law.

8. It is not denied in the counter affidavit that the report of IO was not furnished to the

Petitioner and no opportunity to show cause was granted to him prior to the imposition

of the penalty. Learned counsel for the Petitioner has placed reliance on the decisions

of the Supreme Court in Managing Director, ECIL v. B. Karunakar 1993 (4) SCC

727, Disciplinary Authority v. Shanti Prasad Goel 1998 (7) SCC 84 and Kumaon

Mandal Vikas Nigam Limited v. G.S. Pant 2001 (1) SCC 182.

9. The only explanation given in the counter affidavit is that since the Petitioner did

not file any reply to the charge sheet and failed to cooperate in the enquiry

proceedings, the dismissal order was passed in accordance with the rules. This can

hardly be an explanation for not furnishing to the Petitioner a copy of the report and

seeking his explanation before imposing a major penalty of removal from service. The

failure of the FCI to follow the basic procedure in imposing a major penalty is fatal to

the proceedings.

10. Considering that the Petitioner had no effective opportunity of defending himself

in the enquiry, the resultant failure to follow the procedure in accordance with law

vitiates the impugned order of the DA. The Petitioner has pointed out that as regards

his unauthorized absence from 5th to 30th July 2001 the order dated 31st July 2001

directed that pay and terminal benefits for this period not be given to him. This still

does not justify the denial of an opportunity to the Petitioner to defend himself against

the charge sheet served on him on 15th May 2001.

11. For all the aforementioned reasons, the impugned order dated 27th July 2001,

passed by the DA removing the Petitioner from his services is hereby set aside. It is

further directed that the Petitioner would be given all consequential benefits as if he

had not been removed from service by the impugned order and retired in the normal

course on 31st July 2001. The terminal and other benefits now be released to the

Petitioner by the Respondent together with salary for the month of July 2001 and other

increments which had been withheld on account of the impugned order together with

his leave encashment, gratuity, CPF and other benefits within a period of twelve

weeks from today. In case of failure to do so, the Petitioner would be entitled to penal

interest @ 9% per annum on the said amount for the period of delay. The

consequential orders dated 22nd January 2003 and 25th February 2003 seeking to

recover the penalty amount of Rs. 28.68 lakhs from the Petitioner are also quashed.

12. The writ petition is allowed in the above terms, with costs of Rs. 5,000/- which

will be paid by the Respondents to the Petitioner within four weeks.

S. MURALIDHAR, J AUGUST 4, 2011 rk

 
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 : IDRC

 

LatestLaws Partner Event : IJJ

 
 
Latestlaws Newsletter