Citation : 2011 Latest Caselaw 2702 Del
Judgement Date : 19 May, 2011
$~27.
* IN THE HIGH COURT OF DELHI AT NEW DELHI
+ W.P.(C) 3377/2011
Date of order: 19th May, 2011
UNION OF INDIA & OTHERS ..... Petitioners
Through Mr. Kumar Rajesh Singh,
Advocate.
versus
SUBASH CHANDRA SHARMA ..... Respondent
Through Ms. Meenu Mainee, Advocate.
CORAM:
HON'BLE THE CHIEF JUSTICE
HON'BLE MR. JUSTICE SANJIV KHANNA
1. Whether Reporters of local papers may be allowed to see the judgment?
2. To be referred to the Reporter or not ?
3. Whether the judgment should be reported in the Digest ?
SANJIV KHANNA, J.:
CAVEAT No. 460/2011
Learned counsel for the caveator is present and has been
heard. Caveat is accordingly disposed of.
CM Nos. 7057-7058/2011
Exemption applications are allowed, subject to all just
exceptions.
W.P.(C) 3377/2011 & CM No. 7056/2011
With the consent of the parties, the matter is taken up for
hearing and disposal.
W.P. (C) No. 3377/2011 Page 1 of 5
2. The issue raised and argued is a short one and does not
require detailed elucidation of facts. Union of India has filed the
present writ petition impugning the order dated 20th January,
2011 allowing O.A. No. 3805/2010 filed by Subash Chandra
Sharma, the respondent herein. By the impugned order,
departmental proceedings initiated against the respondent have
been quashed on the ground that authorization/charge sheet
dated 29th October, 2009 was not issued by the competent
authority.
3. The respondent, Section Engineer (P. Way) was served
with charge sheet dated 29th October, 2009. The respondent
was to retire at the end of the said month on 31st October, 2009.
This charge sheet was issued by Mr. M.A. Rehman, Senior
Divisional Engineer (N). The contention of the respondent
before the tribunal was that Mr. M.A. Rehman could not have
issued the said charge sheet as the respondent was working
under the charge of Mr. Sumit Sardana, Senior Divisional
Engineer, Bhopal. The said Mr. Sardana was the disciplinary
authority of the petitioner and had left for a week's training and
during the integrum Mr. M.A. Rehman was given the duty to look
after routine and emergency work. The contention of the
W.P. (C) No. 3377/2011 Page 2 of 5
respondent, which has been accepted by the tribunal, is that Mr.
M.A. Rehman was not disciplinary authority and could not be
delegated the power to issue a charge sheet.
4. The order of the tribunal cannot be sustained for several
reasons. It is well settled that initiation of disciplinary enquiry
can be by an officer subordinate to the appointing authority. The
respondent was to retire from Railway service on 31st October,
2009 and Mr. Sumit Sardana under whom he was working was
on leave and had gone for training. In these circumstances, Mr.
M.A. Rehman had issued the charge sheet. Both Mr. Sumit
Sardana and Mr. M.A. Rehman are Senior Divisional Engineers
and were holding the same or equivalent post on 29th October,
2009. Further, Mr. M.A. Rehman had been asked to look after
the work, which was being undertaken by Mr. Sumit Sardana in
his absence. Mr. M.A. Rehman was not junior or subordinate to
Mr. Sumit Sardana and both of them were holding the same
post/rank. In the order dated 6th October, 2010, which was
passed by Divisional Railway Manager (West), Central Railway,
Bhopal pursuant to directions given in the earlier O.A. No.
2900/2010 vide order dated 13th September, 2010, the said
contention was examined and rejected recording as under:
W.P. (C) No. 3377/2011 Page 3 of 5
"3. The Contents of para 3 of the legal
notice are denied. You have strongly
objected that Sr. DEN (N) BPL, Shri M.A.
Rehman was not competent to issue the
charge sheet and had no jurisdiction
because he was not the administrative
authority under whom you were working. In
this context it is clarified that Shri M.A.
Rehman, Sr. DEN (N) BPL was well
competent to issue the charge sheet. The
copy of Schedule of Power is enclosed
herewith. At the relevant time he was
looking after the work of Sr. DEN (CO) BPL,
thus the administrative jurisdiction and
power conferred upon him because Sr. DEN
(CO) was under training from 26.10.2009 to
30.10.2009 and it is also informed that Shri
M.A. Rehman, Sr. DEN (N) was working in
Junior Administrative Grade equivalent to Sr.
DEN (CO), thus the objection is not
sustainable as per rule."
5. It has been explained and clarified that as per the Master
Circular No. 66, under Rule 9 (Procedure to be followed for
Imposition of a Major Penalty) in case of non-Gazetted
employees, the disciplinary authority is the competent authority,
which can impose major penalties specified in Rule 6. Further,
major penalty proceedings can be instituted by the authority,
who is competent to impose at least one of the major penalties
under paragraph 21(ii) of the Master Circular No. 66. Similarly,
in terms of Rule 2 (c)(iii) of Discipline and Appeal Rules, 1968,
disciplinary authority in relation to Rule 9 for imposition of major
penalty proceedings of any non-Gazetted Railway servant is an
W.P. (C) No. 3377/2011 Page 4 of 5
authority competent to impose any of the major penalties. As
per schedule of powers, a Junior Administrative Grade Officer is
competent to impose major penalty of reduction to a lower time
scale of pay, grade, post or service in Group C staff in all
grades, including the respondent. There is no further stipulation
or condition in the said rules that only the concerned officer i.e. a
person to whom the respondent was reporting can issue the
charge sheet.
6. In view of the aforesaid discussion, writ of certiorari is
issued and order dated 20th January, 2011 passed by the
tribunal in O.A. No. 3805/2010 is quashed. It is held that the
disciplinary proceedings have been validly initiated.
7. The writ petition is disposed of. In the facts of the case,
there will be no order as to costs.
SANJIV KHANNA, J.
CHIEF JUSTICE MAY 19, 2011 VKR
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!