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

Union Of India & Anr. vs B.A.Dhayalan
2012 Latest Caselaw 3789 Del

Citation : 2012 Latest Caselaw 3789 Del
Judgement Date : 2 July, 2012

Delhi High Court
Union Of India & Anr. vs B.A.Dhayalan on 2 July, 2012
Author: Anil Kumar
*              IN THE HIGH COURT OF DELHI AT NEW DELHI


%              Date of Decision: 2.07.2012


+              W.P.(C) No.8155/2010, CM 21019/2010 & 947/2011


Union of India & Anr.                            ...     Petitioners


                                 Versus

B.A. Dhayalan                                    ...     Respondent


Advocates who appeared in this case:

For the Petitioners :     Mr. M.N Krishnamani, Sr. Advocate with Mr.
                          D.K. Singh, Ms. Kirti Yadav & Mr. Amit Kumar

For respondent       :    Mr. Vikas Sigh, Sr.Advocate with Mr. Anuj
                          Aggarwal & Ms. Amrita Narayan


CORAM:
HON'BLE MR. JUSTICE ANIL KUMAR
HON'BLE MR. JUSTICE SUDERSHAN KUMAR MISRA

ANIL KUMAR, J.

1. The petitioners have challenged the judgment dated 13th July,

2010 passed by the Central Administrative Tribunal, Principal Bench,

quashing the charge-sheets dated 12th November, 1999 and 11th

October, 2004, as well as the subsequent proceedings initiated against

the respondent and directing the petitioners to open the sealed cover

adopted in the case of the respondent, and in case he is found to be fit,

then as per recommendations of the DPC, to promoted him with all

consequential benefits.

2. Brief facts as contended by the petitioners are that the

respondent is a 1980 batch officer of the Indian Defense Estate Service

and is working in the Directorate of Defense Estate. He had joined the

service on 28th January, 1981 and in June 1983, he was promoted to

the post of Senior Time Scale. Thereafter, he was also promoted to the

post of JAG Selection Grade in 1998, which is when he was working as

Defense Estates Officer (DEO), Secunderabad, after completing his

tenure of DEO, Chandigarh. The next promotion was to the post of

Senior Administrative Grade (SAG), for which the respondent‟s name

was also processed in the DPC held in December, 2005. However, his

selection was kept in a sealed cover since disciplinary proceedings were

pending against him.

3. The disciplinary proceedings are pertaining to the allegations

imputed against the respondent for the period of 1st October, 1996 to

25th May, 1998, which is when the respondent worked as a Defense

Estates Officer (DEO), Chandigarh Circle. During the said tenure, the

respondent allegedly released Rs. 38.25/- lacs as service charges to four

Gram Panchayats of different villages in the districts of Bhatinda and

Patiala allegedly in violation of the instructions issued by the Govt. of

India Ministry of Defense, letter No. 9/5/SC/C/DE dated 14th July,

1994. The allegation against the respondent is thus he caused a loss of

Rs.38.25 lacs to the State. The Charge sheet dated 12th November, 1999

containing the said allegation is as follows:

"Sh BA Thayalan while functioning as Defence Estates Officer, Chandigarh Circle, Chandigarh during the period 01.10.96 to 29.5.98 released Rs. 38.25 lacs as service charges to four non-entitled Gram Panchayats of different villages in the districts of Bhatinda and Patiala in gross violation of the instructions issued by the Govt. of India, Ministry of Defense (Directorate General Defence Estates) letter No. 9/5/SC/C/DE dated 14.7.94 regarding payment of service charges to the Cantonment Boards and other local bodies and thus caused a loss of Rs. 38.25 lacs to the State by the above acts of omission and commission. Sh BA Thayalan exhibited lack of absolute integrity & devotion to duty and thereby violated Rule 3(1)(i) & (ii) of the CCS (Conduct) Rules 1964"

4. Thereafter, a second charge sheet dated 11th October, 2004 was

issued against the respondent stipulating the following allegations,

pertaining to the said period of May, 1997 to May, 1998:

"Article I : That the said Sh BA Thayalan while functioning as DEO Chandigarh Circle, Chandigarh during the period May 1997 to May 1998 conducted a series of auctions of different categories of trees at Ammunition Deport, Dappar. The number of trees involved was about 4500. Sh Thayalan disposed off these trees by public auction in small lots to deliberately bring the same within DEO's financial limit of Rs. 10,000/-. This was in contravention of the instructions contained in DGDE letter No. 36/1/L/L&C/61 dated 12.2.82 and Govt. of India, Ministry of Defense letter No. 36/1/L/L&C/61/19/

SD(Lands) dated 7.2.1986. By doing so, Sh Thayalan violated Rule 3(1)(i), 3.

Article II : That during the aforesaid period and while functioning in the aforesaid office, the said Sh BA Thayalan disposed off different categories of trees at Ammunition Depot, Dappar and committed following irregularities in conducting the auctions and thereby caused considerable financial loss to the Govt. of India, Ministry of Defence: -

(a) Wide publicity was not given to the auctions

(b) Measurement and marking of trees was not done in most of the cases.

(c) Minimum reserve price was not properly worked out keeping in view the latest Forest Schedule of rates and the market price.

(d) By doing so, Sh Thayalan violated Rule 3(1)(i), 3(1)(ii) and 3(1)(iii) of CCS(Conduct) Rules 1964.

Article III : That during the aforesaid period and while functioning in the aforesaid office, the said Sh BA Thayalan did not deposit sale proceeds of 08 auctions at Ammunition Depot, Dappar and thereby he caused financial loss to the Govt. By doing so, Sh Thayalan violated Rule 3(1)(i), 3(1)(ii) & 3(1)(iii) of CCS (Conduct) Rules, 1964.

Article IV : That during the aforesaid period and while functioning in the aforesaid office, the said Sh BA Thayalan while disposing of trees by public auctions at Ammunition Depot, Dappar in respect of 1st lot of auction involving about 500 trees accepted bid exceeding Rs. 10,000/- which was beyond his financial competence and required approval of the Dte DE, WC, Chandigarh before disposal of the trees. By doing so, Sh Thayalan violated Rule 3(1)(i), 3(1)(ii) & 3(1)(iii) of CCS Conduct Rules 1964.

Article V: That during the above said period and while functioning in the aforesaid office, the said Sh BA Thayalan while disposing of trees at Ammunition Depot, Dappar did not personally supervise these auctions despite the fact that a very large number of trees were involved in these auctions and that complaints had also been received by him regarding these auctions. By doing

so, Sh Thayalan violated Rule 3(1)(i), 3(1)(ii) & 3(1)(iii) of CCS (Conduct) Rules 1964 and failed to maintain absolute integrity and devotion to duty and thus committed conduct unbecoming of an officer.

Article VI: That during the above said period and while functioning in the aforesaid office, the said Sh BA Thayalan failed to maintain the file bearing No. DE0/28/Trees/Dappar, relating to disposal of a number of trees at Ammunition Depot Dappar properly. Several letters are missing from the aforesaid file. By acting in the aforesaid manner, Sh Thayalan violated Rule 3(1)(i), 3(1)(ii) & 3(1)(iii) of CCS (Conduct) Rules, 1964."

5. According to the petitioners, the inquiry proceedings with regard

to both the charge sheets were completed on 29th September, 2008 and

26th December, 2008 respectively. In the inquiry report pertaining to the

first charge sheet, the Enquiry Officer concluded that the charge had

been proved to the extent that the procedure as laid down by the

Government of India, had been violated, however, it could not be

established that the Gram Panchayats to whom the payments were

made, were not entitled to receive the same. In the inquiry report taking

cognizance of the second charge sheet, the Enquiry Officer had

concluded that all the charges were not proved against the respondent

except for Article IV which was "strictly technically speaking proved".

6. After completion of the Inquiry Proceedings the inquiry reports

were sent to the competent Disciplinary Authority, who after

considering the inquiry reports, had sought the second stage advice of

the CVCs. Thereafter, the second stage advice of the CVC was received

on 21st May, 2010 proposing minor penalty for the charge imputed in

the first charge sheet and on 25th May, 2010 proposing major penalty

for the charges imputed in the second charge sheet.

7. On receiving the second stage advice of the CVC in both the

cases, the petitioners have contended that the same along with the IO‟s

reports were sent to the respondent for enabling him to make a

representation against the same. However, the respondent requested for

additional time, for which the Disciplinary Authority granted 30 days

additional time to the respondent for submitting his representation. On

expiry of the stipulated 30 days‟ additional time, the respondent again

sought additional time for submitting his representation.

8. Meanwhile, the respondent, instead of filing a representation,

filed an original application bearing O.A. No. 471/2010 before the

Tribunal in February, 2010.

9. In the O.A. No. 471/2010 the respondent had contended that all

the batch mates of the respondent had been promoted to the posts of

SAG in June 2006 itself, and that even his immediate junior batch

officers had also been promoted to SAG in the year 2007-08. Even

though his name was also processed for promotion to the post of SAG in

the DPC held in December, 2005, however, his selection was kept in a

sealed cover since disciplinary proceedings were pending against him.

10. The respondent further contended that the disciplinary

proceedings have been vitiated due to petitioners not completing the

enquiry proceedings for more than a decade. The respondent contended

that till date no decision has been given for the alleged misconduct

pertaining to the year 1998-99. According to the respondent, he has

immensely suffered at the hands of the petitioners since his promotion

has been withheld for indefinite period due to the inordinate delay in

the completion of the disciplinary proceedings. The respondent also

contended that one third of his total service period has been spent

awaiting final orders to the charge sheets and now the possibility of

retiring has also neared without his promotion in the year of 2005,

being effected, since it has been kept under a sealed cover.

11. The respondent recounted the facts and submitted that when the

respondent was working as a DEO, Secunderabad, he was placed under

suspension on 24th March, 1999 due to allegations of payment of the

service charges to the Panchayats in Bhatinda District and Patiala

District of Punjab, during the respondent‟s tenure as DEO, Chandigarh

between 1996 o 1998. An FIR was also filed against the respondent for

the said misconduct.

12. The respondent thereafter, filed a representation dated 9th April,

1999 to the Defense Secretary/ Director General, Defense Estate for the

revocation of his suspension. However, the petitioners did not take any

action on the representation of the respondent and, therefore, the

respondent filed an original application No. 628 of 1999 before the

Central Administrative Tribunal, Hyderabad Bench. The Tribunal by

order dated 26th April, 1999 directed the Defense Secretary to dispose of

the representation of the respondent dated 9th April, 1999 within 4

weeks and also directed the Secretary to grant personal hearing to the

respondent, if it was so required.

13. It was also contended that despite of the suspension of the

respondent for the alleged misconducts, however, no charge sheet was

issued for a long time. During the period of suspension, the respondent

contended that attempts were made to illegally and arbitrarily evict the

respondent from his residential quarter. The respondent, therefore, was

forced to file an original application, being O.A. No. 1141/1999 before

the Central Administrative Tribunal, Hyderabad Bench. The Tribunal by

order dated 20th September, 1999, directed the petitioners not to

dispossess the respondent from his residential quarter which he was

occupying. The Tribunal further directed that the charge sheet should

also be issued within 2 months. The petitioners were also directed to

consider the revocation of the suspension of the respondent and dispose

of his representation expeditiously with a speaking order. As per the

respondent such a suspension was not warranted in the first place,

since he had already been transferred from Chandigarh, the place

where the misconduct was allegedly committed.

14. Finally the charge sheet was issued to the respondent on 12th

November, 1999 after a lapse of nearly one year from the date of the

alleged incident. However, despite repeated requests made to the

Enquiry Officer, the enquiry was delayed inordinately by the petitioners

till 2007. It was further alleged that thereafter, also the Enquiry Officer

took considerable years to complete the inquiry, and he went on

adjourning the hearing repeatedly without any valid reason.

15. Meanwhile, the respondent had been reinstated in September,

2000 and was posted at DEO Kolkata. The detailed enquiry for three

years conducted on the basis of the FIR registered against the

respondent at the instance of the petitioners also culminated into the

finding that no offence was made out against the respondent and the

allegations of misappropriation, embezzlement and fraud as alleged in

the FIR were not sustainable. The Economic Offences Wing of

Chandigarh Police also submitted a final report before the Sessions

Court of Chandigarh with reference to the said FIR containing its

finding that the offence was not made out against the respondent. The

Director, DE Chandigarh, however, filed a petition against the closure

report and sought reinvestigation in the matter. The Court on the

petition of the Director, DE directed the police to reinvestigate the

matter.

16. Even after re-investigation of nearly 2 years, the Chandigarh

Police submitted another final report that no case was made out against

the respondent. Thereafter, the Magistrate accepted the final report of

the Police and accordingly, closed the case against the respondent. The

respondent, therefore, contended that there was no mala fides, fraud,

embezzlement or any other irregularity on his part and that he had

acted only in a bona-fide manner as per the orders of the Government.

17. Thought the criminal case for embezzlement, fraud etc. was

closed after re-investigation, however, another enquiry was ordered

against the respondent on the allegations that there was violation of the

procedure of conducting auction of the trees in the Ammunition Depot,

Dappar, in Punjab during his tenure as DEO, Chandigarh. According to

the respondent, he was posted out of Chandigarh, merely on the basis

of an anonymous complaint, and that without even conducting a

preliminary enquiry, another charge sheet was issued on 11th October,

2004, on the allegations pertaining to the period of 1997-98. Ultimately

the departmental enquiry was ordered in the year 2007, which was

concluded in June 2008.

18. It was also contended that the first enquiry had been deferred

and delayed again and again by the Inquiry Officer and it had

concluded in the year 2007. Thereafter, the second enquiry for the

period 1997-98 was started in the year 2007, which was concluded in

the year 2008. However, the status of both the enquiry reports and the

action taken on the same was not even disclosed to the respondent. The

respondent further contended that due to the inordinate delay in

concluding the disciplinary proceedings initiated against him, the

respondent has suffered immensely, as he hasn‟t been allowed a single

promotions ever since the proceedings have been pending against him.

The respondent further contended that he detailed his plight in the

representation dated 7th October, 2009 to the petitioners, however, no

action was taken on his representation by the petitioners. The

respondent, therefore, again approached the Administrative Tribunal.

The respondent filed the original application, being O.A. No. 471/2010,

and prayed that disciplinary proceedings initiated on the charge sheet

dated 12th November, 1999 and Charge sheet dated 11th October, 2004

be quashed and set aside and that the petitioners may be directed to

open the sealed cover, with regard to the promotion of the respondent,

which was adopted in the DPC held in the year 2005. It was further

sought that the respondent be granted notional promotion from the

date his batch mates were promoted, with all consequential benefits.

19. The petitioners refuted the pleas and contentions of the

respondent as misconceived and baseless on the ground that the

enquiry proceedings pertaining to both the charge sheets had concluded

and that even the second stage advice of the CVC had already been

received, tentatively proposing the imposition of a suitable minor and

major penalty, respectively and that the respondent was also given the

opportunity to represent against the findings of the Inquiry Officer. As

per the petitioners, the disciplinary proceedings had reached an

advanced stage of finalization, therefore, interference by the Tribunal at

that stage was not warranted. It was also urged that other inquiries

were also conducted in these two cases, against two other officials.

Thus a total of five enquiries, 2 against the respondent, two against Sh.

S. N. Banerjee and one against Sh. GB Singh had been taking place

simultaneously, which had all been completed and are at present under

the consideration of the competent Disciplinary Authority. It was also

submitted that the case of the respondent for promotion was kept in a

sealed cover, because as per the rules, at the time of consideration of

the cases of the Government servants for promotion, the DPC shall

assess the suitability of the Government Servants in respect of whom a

charge sheet has been issued and the disciplinary proceedings are

pending, but the assessment by the DPC and the grading is to be kept

in a „Sealed-Cover‟. Therefore, the recommendations of the DPC in case

of the respondent was kept in a sealed cover, since not one but two

charge sheets under Rule 14 of the CCS(CCA) Rules, 1965 were issued

against the respondent. It was also contended that the charges framed

against the respondent constitutes grave misconduct and that it was for

this reason that the Ministry of Defense, had decided to initiate inquiry

under Rule 14 of the CCS (CCA) Rules, 1965, against the respondent. It

was also contended that the delay in concluding the proceedings is not

attributable to the petitioners, since the original files/documents

pertaining to the case of release of payment to the Gram panchayats

were either with the police authorities at Chandigarh for

investigation/reinvestigation or with the Court at Chandigarh for almost

six years. The petitioners also alleged that they corresponded with the

concerned departments and authorities and had sent various

communications to them. The petitioners contended that they

demanded that the original documents etc. be made available to them

which were made available in December, 2006. The copies of original

documents were thereafter, handed over to the Inquiry Officer in

January, 2007, after which the enquiry was completed in September,

2008.

20. The pleas and contentions of both parties where carefully

considered by the Tribunal. The Tribunal noticed the detailed

allegations and enquiries made against the respondent and the

allegations of undue and unreasonable delay which were also

crystallized by the respondent in his rejoinder dated 26th June, 2010.

The relevant portion of the rejoinder of the respondent is as follows:

"(a) Allegations/enquiry related to service charges payment:

 Details                                                     Dates

 FIR was lodged with Chandigarh Police
            23.3.1999
 Placed under suspension
            25.3.1999

 Chargesheet was issued
           2.11.1999

Charge officer accepted to proceed with the enquiry even without production of original documents 09.2.2003

Regular hearing starts only on 5.4.2007

Submission of brief of charged officer and the conclusion 27.9.2007

Submission of IO‟s report 26.12.2008

OA No.471 of 2010 filed on 01.2.2010

(b) Allegations/enquiry related to tree auctions at ammunition Depot, Dappar, Punjab:

 Details                                                       Dates



 Issue of letter asking for explanation

               20.8.1998

 Petitioner‟s reply after a visit to Chandigarh




  (not allowed to see the files)

             14.5.1999



 Issue of chargesheet

             11.10.2004



 Submission of reply

             19.1.2005



 Order appointing IO and PO and for enquiry

             June, 2007



 First hearing

             July, 2007



Charged Officer‟s reply at the conclusion of enquiry

29.8.2008

IO‟s report

26.12.2008

Filing of OA 471 of 2010

01.2.2010

21. On the basis of the pleas and contentions of the parties, the

Tribunal concluded that the respondent has been given a raw deal by

prolonging the departmental enquiries without any cogent and

rationally acceptable explanations, which has caused great prejudice to

the respondent in not only projecting his defense but also stalling his

future progress in his service for a number of years. The Tribunal also

observed that the petitioners hurriedly tried to conclude the

proceedings by violating the procedural requirements, which the

petitioners were to follow as the respondent was not even given a

chance to represent his case properly against the findings of the

Enquiry Officer. It has been observed that the departmental proceedings

after undue and unreasonable delay had been concluded as the

respondent had invoked the jurisdiction of the Administrative Tribunal.

22. The Tribunal also quashed the charge sheets dated 12th

November, 1999 and 11th October, 2004 and the petitioners were also

directed to open the sealed cover adopted in the case of the respondent

for promotion to the post of SAG, and if found fit as per

recommendations of the DPC, then to immediately promote him with all

consequential benefits. A cost of Rs. 10,000/- was also imposed on the

petitioners for all the hardships and miseries suffered by the

respondent at the hands of the petitioners.

23. The petitioners have impugned the order of the Tribunal in the

present writ petitioner reiterating the pleas and contentions raised

before the Tribunal. The petitioners have challenged the quashing of the

charge sheets dated 12th November, 1999 and 11th October, 2004, inter

alia, on the grounds that after the conclusion of the Inquiry proceedings

and the disciplinary proceedings reaching the final stages of

consideration, by the competent Disciplinary Authority, the quashing of

the said charge sheet solely on the ground of delay when the delay has

been allegedly explained, is not justified. The petitioners have also

crystallized their explanation for the delay in a tabular form which is as

under:

Chronology of events in the 1st case (case pertaining to payment of

service charges) 29.09.2008 IO submits Report.

03.10.2008 The Inquiry Report forwarded by the Department

to the competent Disciplinary Authority.

16.11.2009 Disciplinary authority calls for report in linked cases of Sh

SN Banerjee, Shri Jagdish Bishnoi as well as action against

Senior Auditors.

18.12.2009 Report sent to the Disciplinary Authority in the matter.

12.02.2010 Disciplinary Authority asks for further clarification.

17.03.2010 Further clarifications sent.

19.5.2010 CVC Second Stage Advice given in the matter for

imposition of Minor Penalty on

21.05.2010 the Respondent.

As per CVC guidelines, the Respondent requested for

Representation on IO's report & CVC recommendation. 18.06.2010 Reminder issued to the Respondent to submit his

representation.

18.06.2010 Respondent stated that vide his letter dated 11/6/10 he

had requested for additional time of 30 days to give his

Representation.

18.06.2010 Respondent's request for additional time was referred to

Disciplinary Authority (Ministry of Defence). 01.07.2010 Disciplinary authority grants additional time of 30 days

w.e.f. 21.05.10.

02.07.2010 Grant of additional time by Disciplinary Authority conveyed

to the Respondent.

02.07.2010 However, Respondent again requests for 30 days time

w.e.f. 11-6-10.

Chronology of events in the 2nd case (case pertaining to auction

26.12.2008 of trees) IO submits Report.

14.01.2009 The Inquiry Report forwarded to the Disciplinary Authority

by the Department.

20.05.2010 Second stage advice of CVC given for imposition of Major

Penalty on the Respondent.

25.05.2010 As per CVC guidelines, the Respondent requested for

representation against the 10's report and CVC Second

stage advice.

18.06.2010 Respondent issued reminder regarding submitting his

representation, if any.

18.06.2010 Respondent replied that he had already requested for

additional time for submitting representation vide letter

dated 11.06.10.

18.06.2010 Respondent's request for additional time was referred to the

Disciplinary Authority (Ministry of Defence).

01.07.2010 Disciplinary Authority grants additional time to the

Respondent for submitting representation w.e.f. 27.5.2010.

02.07.2010 Grant of additional time conveyed to the

Respondent.

02.07.2010 Respondent again requests for 30 days time w.e.f.

11/6/2010.

24. The petitioners also asserted that because tentative penalty had

been proposed by seeking the second stage advice of the CVC which in

accordance with the procedure prescribed under the CCS(CCA) Rules, it

could not construed a ground for quashing the charge sheets. It is also

urged that there was no premeditated decision to inflict punishment on

the respondent. According to the learned counsel for the petitioners, the

Tribunal also failed to appreciate that the respondent too was

responsible for the delay caused in the present matter, and thus the

benefit of the delay could not be availed by the respondent.

25. The petitioners also contended that the Tribunal failed to consider

that two other Unit Accountants of the Defense Accounts Department

had been penalized in relation to the subject matter of the first charge

sheet, by imposing cuts in their pension, for not following the

prescribed procedure and for the failure to safeguard public interest.

26. The learned counsel for the petitioners also relied on the Govt. of

India, Ministry of Defense (DGDE) letter no, 9/5/SC/C/DE dated 14th

July, 1994, which lays down the procedure to release the service

charges to local bodies other than Cantonment Boards. As per the said

procedure, the respondent did not follow any of the requirement which

the respondent was required to follow which are as follows:

(i) Submission of bills by the local body to the MES authorities

(ii) Scrutiny of the bills by the Garrison Engineer, MES

(iii)Demand of funds to be projected by the Chief Engineer, MES

27. According to the learned counsel for the petitioners, the Tribunal

overlooked the said requirements, and thus the Tribunal has erred in

concluding that the charge stipulated in the first charge sheet had not

been made out against the respondent.

28. The learned counsel for the petitioners further urged that even

though the respondent claimed that he has been a victim in the hands

of the petitioners and that he has suffered humiliation, vindictiveness,

harassment, etc. however, he hasn‟t mentioned the name of even a

single officer who could be held responsible for the same, nor has he

impleaded any officer as a party in the original application filed by him,

nor has he detailed the mala fides alleged by him against the officials of

the petitioners.

29. The respondent has refuted the pleas and contentions raised by

the petitioners. In his counter affidavit dated 17th February, 2011, the

respondent has reiterated the pleas and contentions which had been

raised by the respondent in his original application which had been

accepted by the Tribunal. The learned counsel for the respondent has

urged vehemently that the plea of the petitioners that the second stage

advice of the CVC, along with the IO‟s report, were sent to the

respondent for enabling him to make a representation against the same

and that he had sought additional time to give his representation,

which was allowed and which is when he filed the Original Application

before the Tribunal, is factually incorrect and is an attempt to mislead

this Court. It has been disclosed that the original application had been

filed on 1st February, 2010, whereas, the office memorandum

containing the CVC advice was received only on 21st May, 2010 and 25th

May, 2010 respectively.

30. The learned counsel for the respondent has further contended

that from the year 2008 to the year 2010, the respondent had requested

to proceed further with the disciplinary proceedings with the enquiry

concluded in the year 2008. However, the petitioners had not taken any

steps, until the respondent had filed the original application before the

Tribunal, which is when the petitioners hurriedly manipulated the

process and obtained the second stage advice of the CVC. No cogent

and rational explanation has been given by the petitioners for not

proceedings with the disciplinary proceedings for considerable period

after the enquiry proceedings had been concluded. It is also contended

on behalf of the respondent that there is no justifiable ground for not

opening the sealed cover and to give promotion to the respondent

according to the recommendations of the DPC which was held in 2005.

It is contented that the disciplinary proceedings had been kept pending

with a view to deny implementation of the recommendation of the DPC.

31. With regard to the first charge sheet, the learned counsel for the

respondent has contended that it is evident from the record, and as

noted by the Tribunal, that the charges against the respondent had not

been established. The procedure adopted by the office of the DEO is the

same, as in the case of payment of service charges to (a) Patiala

Municipal Corporation & (b) Panchayats in the Patiala & Bhatinda

Districts. As per the learned counsel, the said charge sheet was issued

on the wrong notion that a Panchayat is not a local body, and that two

districts in question were not within the jurisdiction of the DEO

Chandigarh Officer. It is evident from the record that the payments were

made only to Government of Local bodies and only by A/c payee

crossed cheques. The FIR registered against the respondent had been

closed even after re-investigation and no case of fraud,

misappropriation or embezzlement against the respondent had been

made out even prima facie.

32. With regard to the second charge-sheet the learned counsel has

contended that the respondent had replied to the show cause notice in

1999 for the allegations for the period 1.10.1996 up to 25.5.1998. No

reason has been given for issuing the charge sheet thereafter, in 2004.

Even after the charge sheet was issued in 2004 which was also replied

in detail by the respondent, no reasons have been given or even

asserted for starting the enquiry proceedings thereafter in 2007. In the

circumstances, it is contended that the Tribunal is justified in quashing

the charge sheets and directing the petitioners to open his sealed cover

and to promote the respondent according to the recommendations of

the DPC.

33. This Court has heard the learned counsel for the parties in detail

and has also perused the two charge sheets issued against the

respondent, the record containing the enquiry reports and the CVC

advice and all other relevant documents relied on by the parties. This

cannot be disputed that the enquiry proceedings against the respondent

has been pending since the year 1999 and the respondent had

approached the Tribunal in the year 2010. Thus for a period of almost

11 years the disciplinary proceedings had been pending against the

respondent and his promotions and advancements in the service had

come to an indefinite standstill. The learned counsel for the respondent

had disclosed that the respondent has superannuated without getting

his promotions on account of disciplinary proceedings pending against

him since 1999.

34. The learned counsel for the petitioners has attributed this delay

to the fact that original documents were not available with them as they

were in the possession of either the Criminal Court, where the criminal

case against the respondent was pending, or the police authorities who

were investigating the matter. In order to substantiate their explanation

of delay the petitioners have relied on various correspondence

addressed to the concerned authorities. According to the petitioners,

the original documents became available to the petitioners only by Dec,

2006. The petitioners have also attributed the delay in the present

matter to the respondent also on disciplinary proceedings against two

other Unit Accountants of the Defense Accounts Department which had

culminated into penalty on other officials also which allegations were

also the subject matter of first charge sheet against the respondent. The

petitioners contended that the pension of other officials had been cut on

account of penalty imposed upon them for the failure to safeguard

public interest.

35. An examination of the order of the Tribunal impugned by the

petitioners reveals that the aspect of delay has been carefully

considered and recorded by the Tribunal. The Tribunal did not accept

the plea of the petitioners that the delay in the present matter was on

account of the fact that the original documents were in the custody of

the Court and the police authorities, on account of the criminal

investigation pending before the Court against the respondent, on the

FIR filed by the petitioners. In this regard, the Tribunal has observed

and noted that the respondent had insisted that the authorities would

proceed against him without producing the original documents, in

2003, which has not denied by the petitioners. The Tribunal, thus, held

that there was no impediment for the authorities to have proceeded

against the respondent with the copies of the documents as the

respondent who could be prejudiced in absence of original documents

had waived the presence of original documents. The Tribunals also

relied on Rule 14 of the CCS(CCA) Rules, 1965 and observed that the

rules does not mandates that the disciplinary authority has to show

original documents to the delinquent even if the delinquent does not

demand the original documents. The only requirement is to provide a

list of documents to be supplied to the delinquent. As per the GI letter

dated 19th June, 1987, in order to cut down delays in the disposal of

the disciplinary cases, it has been recommended that among other

measures to be adopted, the copies of all the documents relied upon

and the statements of the witnesses cited on behalf of the disciplinary

authority, ought to be supplied to the delinquent officer along with the

charge sheet, wherever possible. Thus, the Tribunal held that there was

no impediment in supplying the copies of the relevant documents to the

respondent as the allegation of the petitioners was not that they did not

have the copies of documents. In any case, the copies of documents

could be easily obtained by making simple applications before the court,

where the criminal prosecution initiated against the respondent was

pending or from the investigation authorities. It was also noted that, in

any case, the original documents could also have been inspected by the

petitioners by requesting the same from the concerned Court.

36. The Tribunal further observed that since the FIR was lodged in

1999, the investigation was carried out for 3 years and the cancellation

report was submitted before the concerned court in 2002, after which

the re-investigation lasted for two years, which would take it up to the

year 2004. Thus, there was no reason for the petitioners to have had

any difficulty in obtaining the original documents after the Court case

was over. Regardless, since the respondent himself had requested to be

proceeded against on the basis of the copies of the relevant documents,

there was no occasion for the petitioners to have delayed the initiation

of the inquiry.

37. The Tribunal further observed that even after the enquiry had

concluded in 2008 which in itself had spanned over a period of 1 year

and 8 months, there was a complete lull, as the petitioners had not

done anything for about a year and a half, up until the respondent had

filed the original application. With regard to the second charge sheet it

was observed by the Tribunal that even though the respondent was

asked to give his explanation for the charges contained therein on 20th

August, 1998 and he had submitted his reply to the same on 14th May,

1999, however, the petitioners had taken more than four years and six

months to issue the charge sheet for which period, no explanation even

has been given by the petitioners. Even after the respondent had replied

to the charge sheet on 19th January, 2005, the petitioners had taken

more than a year and a half to conclude the enquiry, after which the

report was submitted on 26th December, 2008 and again there was a

lull till the original application was filed by the respondent before the

Tribunal. Thus, the Tribunal held that since there was no explanation

for the 4 years taken to charge sheet the respondent, and the two years

taken to appoint the enquiry officer, once the charge sheet was issued,

the petitioners had delayed the disciplinary proceedings beyond

reasonable measures and without any justifiable explanation. The

Tribunal, therefore, held that since there had been unexplained delay,

the proceedings would be vitiated. The Tribunal has relied on the

judgment of the Supreme Court in State of A.P. v. N. Radhakrishnan,

(1998) 4 SCC 154.

38. The Supreme Court in State of A.P. v. N. Radhakishan (supra) at

page 165 had held that it is not possible to lay down any predetermined

principles applicable to all cases and in all situations where there is

delay in concluding the disciplinary proceedings. Whether on that

ground the disciplinary proceedings are to be terminated each case has

to be examined on the facts and circumstances in that case. The

essence of the matter is that the court has to take into consideration all

the relevant factors and to balance and weigh them to determine if it is

in the interest of clean and honest administration that the disciplinary

proceedings should be allowed to terminate after delay particularly

when the delay is abnormal and there is no explanation for the delay.

The delinquent employee has a right that disciplinary proceedings

against him are concluded expeditiously and he is not made to undergo

mental agony and also monetary loss when these are unnecessarily

prolonged without any fault on his part in delaying the proceedings. The

Supreme Court had held in para 19 as under:

"19. It is not possible to lay down any predetermined principles applicable to all cases and in all situations where there is delay in concluding the disciplinary proceedings. Whether on that ground the disciplinary proceedings are to be terminated each case has to be examined on the facts and circumstances in that case. The essence of the matter is that the court has to take into consideration all the relevant factors and to balance and weigh them to determine if it is in the interest of clean and honest administration that the disciplinary proceedings should be allowed to terminate after delay particularly when the delay is abnormal and there is no explanation for the delay. The delinquent employee has a right that disciplinary proceedings against him are concluded expeditiously and he is not made to undergo mental agony and also monetary loss when these are unnecessarily prolonged without any fault on his part in delaying the proceedings. In considering whether the delay has vitiated the disciplinary proceedings the court has to consider the nature of charge, its complexity and on what account the delay has occurred. If the delay is unexplained prejudice to the delinquent employee is writ large on the face of it. It could also be seen as to how much the disciplinary authority is serious in pursuing the charges against its employee. It is the basic principle of administrative justice that an officer entrusted with a particular job has to perform his duties honestly, efficiently and in accordance with the rules. If he deviates from this path he is to suffer a penalty prescribed. Normally, disciplinary proceedings should be allowed to take their course as per relevant rules but then delay defeats justice. Delay causes prejudice to the charged officer unless it can be shown that he is to blame for the delay or when there is proper explanation for the delay in conducting the disciplinary proceedings. Ultimately, the court is to balance these two diverse considerations."

39. Similarly in State of M.P Vs Bani Singh, 1990 (Supp) SCC 738, at

page 740 the subject matter of irregularities were allegedly taken place

in 1975-77 and the Department was aware of said irregularities. The

investigations were allegedly going on since then. The Apex Court had

held that it is unreasonable to think that the Department would have

taken more than 12 years to initiate the disciplinary proceedings. In

para 4 of the said judgment the Supreme Court had observed as under:

"4. The appeal against the order dated December 16, 1987 has been filed on the ground that the Tribunal should not have quashed the proceedings merely on the ground of delay and laches and should have allowed the enquiry to go on to decide the matter on merits. We are unable to agree with this contention of the learned counsel. The irregularities which were the subject matter of the enquiry is said to have taken place between the years 1975-77. It is not the case of the department that they were not aware of the said irregularities, if any, and came to know it only in 1987. According to them even in April 1977 there was doubt about the involvement of the officer in the said irregularities and the investigations were going on since then. If that is so, it is unreasonable to think that they would have taken more than 12 years to initiate the disciplinary proceedings as stated by the Tribunal. There is no satisfactory explanation for the inordinate delay in issuing the charge memo and we are also of the view that it will be unfair to permit the departmental enquiry to be proceeded with at this stage. In any case there are no grounds to interfere with the Tribunal‟s orders and accordingly we dismiss this appeal."

40. The principles regarding the consideration of memorandum of

charge which have been issued after in ordinate delay can be

summarized as under:

1. The competent authority should be able to give an explanation for the in ordinate delay in issuing the memorandum of charge;

2. The charge should be of such serious nature, the investigation which would take a long time and would have to be pursued secretly;

3. The nature of charges would be such as to a long time to detect such as embezzlement and fabrication of false records;

4. If the alleged misconduct is grave and a large number of documents and the statement of witnesses had to be looked into, delay can be considered to be valid;

5. The court has to consider the nature of charge, its complexity and on what account the delay has occurred;

6. How long a delay is too long always depends on the facts of the given case;

7. If the delay is likely to cause prejudice to the charged officer in defending himself, the enquiry has to be interdicted; and

8. The court should weigh the factors appearing for and against the disciplinary proceedings and a decision on the totality of circumstances. In other words, the court has to indulge in process of balancing.

41. The Tribunal has applied these principles in order to assess

whether the disciplinary proceedings which were initiated with undue

delay including issuance of charge sheet should be quashed or not. On

consideration of the reasoning given by the Tribunal on the basis of

principles enunciated by the Supreme Court, this Court does not find

any illegality or perversity in the reasoning of the Tribunal. Even before

this Court the learned counsel for the petitioners has not satisfactorily

explained the delay of 11 years in concluding the disciplinary

proceedings initiated against the respondent, except for contending that

the respondent too was responsible for the delay. The learned counsel

has failed to point out a single instance on the basis of it could be

established or inferred that the respondent is also to be blamed for the

inordinate delay. In fact, a perusal of the record reveals that the

respondent has taken every measure possible to request the early

conclusion of the proceedings which is evident from the representation

of the respondent dated 7th October, 2009 which details the inordinate

delay and the consequent hardships faced by the respondent. The daily

order sheet dated 9th December, 2003 clearly reveals that the

respondent had agreed to continue the disciplinary proceedings on the

basis of the certified copies of the relevant documents instead of the

originals, which is clearly indicative of the fact that the respondent was

ready to compromise and take any steps to facilitate the culmination of

the disciplinary proceedings initiated against him. The petitioners too

have been unsuccessful in pointing out any specific instance by which

it could be established and inferred that the respondent had indeed

delayed the disciplinary proceedings.

42. The plea on behalf of the petitioners that since two other Unit

Accountants were being tried simultaneously with the respondent

which had occasioned delay, in fact goes against them. The petitioners

themselves alleged that these two Unit Accountants have been

punished. Thus, if the said Unit Accountants could have been

punished, then why the delay had occasioned only in case of the

respondent has not been explained and substantiated, nor the

procedural differences in their cases have been established. Even the

table submitted by the learned counsel for the petitioners which

chronologically gives the details of the events that took place with

regard to the first charge sheet and the second charge sheet, in an

attempt to justify the delay caused therein, which has been reproduced

hereinabove, fails to justify their own plea. The facts in the case of the

respondent do not explain satisfactorily the delay, from the alleged

misconduct in the year 1997-98 to the submission of the enquiry report

in the year 2008. It is this period of delay which has been considered by

the Tribunal and which has not been explained even before this Court

by the petitioners. No cogent reason has been given for delay even after

submission of enquiry report. As per the admission of the petitioners

themselves, the Enquiry Report pertaining to the first charge sheet had

been submitted on 29th September, 2008 and thereafter, it was

forwarded to the Disciplinary Authority on 3rd October, 2008.

Thereafter, for no apparent or disclosed reason no action was taken for

more than a year. On 16th November, 2009, the Disciplinary Authority

had called for the reports of the linked cases in the matter of Sh. SN

Banerjee and Sh. Jagdish Bishnoi, i.e. after a lapse of more than one

year. The petitioners have failed to explain the reason for the delay

despite ample opportunity given to explain the same. Even with respect

to the second charge sheet it is clear that the Enquiry Report was

forwarded to the Disciplinary Authority on 14th January, 2009,

however, the second stage advice of the CVC was received only on 20th

May, 2010, i.e. again after a lapse of over a year, the reason for which

has not been divulged by the petitioners.

43. It is also evident from the record that it is only after the original

application had been filed by the respondent in February, 2010 that

action was taken to get the second stage CVC advice in both the

enquiries. Thus, the Tribunal has not committed any illegality or

irregularity in inferring that since the delay has not been substantially

explained by the petitioners, no perversity has been made out by the

petitioners in the findings and reasoning of the Tribunal.

44. The learned counsel for the petitioners also contended that since

the disciplinary proceedings had reached the final stages of

consideration, by the competent Disciplinary Authority, the quashing of

the said charge sheet by the Tribunal solely on the ground of alleged

delay, especially when the delay has been explained by the petitioners,

was not justified. The learned counsel for the respondent has

vehemently refuted this plea by contending that the disciplinary

proceedings were not advancing until the respondent had filed his

original application before the Tribunal. This fact has been

corroborated, by the submission that the original application had been

filed on 1st February, 2010, however the office memorandum containing

the CVC advice and the inquiry reports pertaining to both the charge

sheets was received on 19th May, 2010 and 25th May, 2010 respectively.

Nothing has been produced by the petitioners to show that they were

pursuing the matter with CVC to obtain the second stage advice before

the Original Application was filed by the respondent before the

Tribunal. Another glaring factor is that prior to filing the original

application before the Tribunal, even the copy of the inquiry report had

not been given to the respondent, nor was his representation against

the findings of the Inquiry Officer sought.

45. In this regard, the Tribunal also made specific note of the fact

that the petitioners in a view to defeat the judicial process, instead of

filing a reply to the allegations made by the respondent in his original

application, tried to delay the process of the hearing by seeking

repeated adjournments, and meanwhile hurriedly manipulated the

process to obtain second stage advice of the CVC on 19th May, 2010

regarding the first charge sheet and on 24th May, 2010 regarding the

second charge sheet. The observation of the Tribunal is as follows:

"He had approached this Tribunal on 1.2.2010 after making several representations to DGDE/ Ministry of Defence/CVC. The OA was listed on 10.2.2010 when notice was issued returnable on 3.3.2010. The respondents sought adjournment on the said date and the case was adjourned to 15.4.2010. The respondents once again sought time to tile- their response and the matter was again adjourned to 28.5.20.10. On 28.5.2010 learned counsel for the respondents made a statement that the respondents would be filing their response in the course of the day. The matter was ordered to be listed for hearing on 5.7.2010. In the meantime, with a view to defeat the judicial

process, it is pleaded, instead of filing reply explaining the delay and justification, therefore, the respondents had hurriedly manipulated the process and obtained the second stage advice of CVC on 19.5.2010 in the case of one enquiry and on 24.5.2010 in the case of the second enquiry recommending major penalty in one case and minor penalty in the other. Along with the rejoinder the applicant has placed on records memorandum dated 21.5.2010 vide which he has been sent copies of Ministry of Defence memorandum of even date along with enquiry report dated 29.9.2008 and 2 nd stage advice of CVC dated 19.5.2010 for submission of representation there against."

46. In the facts and circumstances, this Court cannot accept the plea

of the petitioners that the Tribunal had interfered with the disciplinary

proceedings, when it had reached the final stage of determination, since

as is evident from the record, the petitioners only tried to conclude the

disciplinary proceedings, after the respondent had filed the original

application against the petitioners without explaining the reasons for

delay and delaying the proceedings even before the Tribunal which fact

has also cannot be denied by the petitioners.

47. In A.R. Antulay v. R.S. Nayak and Anr. AIR 1992 SC 1701 the

plea of delay in Criminal cases was considered by the Supreme Court.

The Constitution Bench of the Supreme Court in paragraph 86 of the

judgment, had considered the propositions emerging from the several

decisions considered therein and observed that "ultimately the court

has to balance and weigh the several relevant factors - balancing test or

balancing process - and determine in each case whether the right to

speedy trial has been denied in a given case". It was also been held that,

ordinarily speaking, where the court comes to the conclusion that right

to speedy trial of the accused has been infringed, the charges, or the

conviction, as the case may be, will be quashed. At the same time, it

has been observed that that is not the only course open to the Court

and that in a given case, the nature of the offence and other

circumstances may be such that quashing of the proceedings may not

be in the interest of justice. In such a case, it had been observed, it is

open to the Court to make such other appropriate order as it finds just

and equitable in the circumstance of the case.

48. Similarly in the case of State of Punjab and Ors. Vs. Chaman Lal

Goyal (1995) 2 SCC 570, the plea of delay was taken into consideration

and the principle enunciated in the case of A.R. Antulay (supra) was

reiterated and it was held:

"it is trite to say that such disciplinary proceeding must be conducted soon after the irregularities are-committed or soon after discovering the irregularities. However, they cannot be initiated after lapse of considerable time. It would not be fair to the delinquent officer. Such delay also makes the task of proving the charges difficult and is thus not also in the interest of administration. Delayed initiation of proceedings is bound to give room for allegations of bias, malafides and misuse of power. If the delay is too long and is unexplained, the Court may well interfere and quash the charges. But how long a delay is too long always depends upon the facts of the given case. Moreover, if such delay is likely to cause prejudice to the delinquent officer in defending himself, the enquiry has to be interdicted, Wherever such a plea is raised, the Court has to weigh the factors appearing for and against the said plea and take a decision on

the totality of circumstances. In other words, the court has to indulge in a process of balancing."

49. In the matter of Shri M.L. Tahiliani Vs. D.D.A. a single Bench of

this Court had considered the aspect of delay in disciplinary

proceedings and had made pertinent observations which are as under:

"15. A distillation of the plethora of precedents would yield the results that the Court must balance public interest against the rights of the individual. Neither should be scarified at the alter of the other. While public servants ought to be enduringly answerable for the manner in which they discharge their duties, they are not disentitled from claiming the protection of the tenets of natural justice. However this longer period of accountability attached to public office should not become a test of their endurance. The normal rule is that the initiation and the culmination of an enquiry should be diligently expeditious, since unexplained and/or unjustified delay would invalidate the exercise at its every stage. While 'zero tolerance' would apply to trivial/minor misconduct, latitude would increase with the gravity of the offence. Protraction of proceedings, deliberate or derelictional, must be abjured. It is needless to explain that where the delay is caused by the delinquent, the Enquiry must be allowed to continue to its end. Once the alleged misconduct is detected the process must proceed with all reasonable dispatch. A late detection should not render the Enquiry irregular. Public interests would be served by a quick and speedy end to the Enquiry; it is not cynical to profess the view that Enquiries are deliberately stretched in order to protect the accused or to ensure that a pandora's box is not opened, revealing a larger conspiracy and accountability. Permitting inordinate delay runs counter to the common weal. Most often it is deliberately planned so that the truth does not surface. Enquiries usually commence with a defalcation becoming a public scandal, and delay directly results in its hushing up, since public memory is infamously short. If Courts stringently quash delayed enquiries the result would be their expeditious conclusion since otherwise the Department, which is already embarrassed by the scandal, would be rocked by failure to prove or disprove the charges. That the protraction of proceedings may be a concerted effort of all concerned can be gathered from the needless reference of moot

of the cases to the Central Vigilance Commission (CVC) even though the DDA has its own vigilance machinery. In condoning delay, the Court tends to allow uncomfortable truths to be swept under the carpet into obscurity. Where enquiries coincide with the promotional rights/chances of the officer charged with misconduct, the Judge must be alive to the likelihood of it being intentional and motivated, rather than coincidental and truthful. While deciding a writ petition challenging the legal propriety of continuance of Inquiry proceedings on the grounds of inordinate delay, the Court is not expected to assess the relative strengths of the prosecution's case and/or of the defense. That is essentially the function of the Inquiry. However, once substantial delay has transpired, what the Court must carefully examine is whether, even on a cursory perusal of the Charges, the case is worthy of continuance. This is primarily for the reason that where the departmental proceedings have become inordinately protracted the requirement of conducting a speedy trial has been violated but also that it would be fair to infer from the delay that the Enquiry was initiated and continued for some oblique motive. Charge-Sheets and Enquiry can never be permitted to be misused as tools for a witch-hunt or an inquisition, or a means to steal a march in promotions. Where progress to the next higher post is impeded because of the initiation of a Charge-Sheet or Enquiry, innocence must be zealously presumed until guilt stands established. This approach is definitely conducive for proper administration, including that of justice."

50. In the matter of DDA v. D.P. Bambah and Anr. LPA No. 39/1999

a Division Bench of this Court after taking note of the aforesaid

decisions had summarized the legal position as under:

"15. In our opinion the legal position, when an action is brought seeking quashing of a charge-sheet on grounds of issuance of the charge-sheet or grounds of inordinate delay in completion of the disciplinary inquiry may be crystalised as under:

(i) Unless the statutory rules prescribe a period of limitation for initiating disciplinary proceedings, there is not period of limitation for initiating the disciplinary proceedings;

(ii) Since delay in initiating disciplinary proceedings or concluding the same are likely to cause prejudice to the charged employee, courts would be entitled to intervene and grant appropriate relief where an action is brought;

(iii) If bone fide and reasonable explanation for delay is brought on record by the disciplinary authority, in the absence of any special equity, the court would not intervene in the matter;

(iv) While considering these factors the court has to consider that speedy trial is a part of the facet of a fair procedure to which every delinquent is entitled to vis-a-vis the handicaps which the department may be suffering in the initiation of the proceedings. Balancing all the factors, it has to be considered whether prejudice to the defence on account of delay is made out and the delay is fatal, in the sense, that the delinquent is unable to effectively defend himself on account of delay.

(v) In considering the factual matrix, the court would ordinarily lean against preventing trial of the delinquent who is facing grave charges on the mere ground of delay. Quashing would not be ordered solely because of lapse of time between the date of commission of the offence and the date of service of the charge-sheet unless, of course, the right of defence is found to be denied as a consequence of delay.

(vi) It is for the delinquent officer to show the prejudice caused or deprivation of fair trial because of the delay.

(vii) The sword of damocles cannot be allowed to be kept hanging over the head of an employee and every employee is entitled to claim that the disciplinary inquiry should be completed against him within a reasonable time. Speedy trial is undoubtedly a part of reasonableness in every disciplinary inquiry."

51. From the order of the Tribunal it is clear that the Tribunal had

also observed that even though normally the charge sheet or show

cause notice should not be quashed by any judicial forum, but there are

exceptions to the said rule and delay in initiating or finalizing the

departmental proceedings is certainly one such exception. The Tribunal

noted that while determining if delay in initiating or finalizing

departmental proceedings would vitiate the same, there need to be a

balancing act and one very important aspect to consider is the nature of

the charges. It was observed that if the respondent had been charged

with a serious misconduct, like accepting bribe, or causing, by his utter

carelessness a substantial loss to the Government, then different

parameters would follow as compared to when the charges may only

relate to not strictly following the procedure, without any element of

corruption or recklessness behavior resulting into the loss to the

Government. The Tribunal specifically noted that since the Enquiry

Officer himself had stipulated that it could not be categorically

established that the Gram Panchayats to whom the payments were

made were not entitled to such payments, and that the respondent has

verified the Unit Accountant and the procedure for payments through

hand receipts was a normal procedure, thus the said charge could not

have been said to have been established. Even though the Disciplinary

Authority too had agreed with the findings of the Enquiry Officer,

however, it was insisted that the respondent had caused a huge loss to

the Government without culling out what loss had been caused and in

what manner. The allegation of causing loss to the Government was

thus a bald allegation without any justification. The Tribunal held that

since the Gram Panchayats to whom the payments were made were not

in excess and there was only a procedural flaw in making payments,

since the said payments were made in the manner that was the normal

practice at the time, the respondent cannot be punished for the same.

52. This Court too has evaluated the charges said to be proved

against the respondent in the backdrop of the observations of the

Tribunal. With regard to the first charge the Tribunal examined the

enquiry report dated 29th September, 2008 wherein the allegation of

releasing Rs. 38.25 lakhs as service charges to four non-entitled Gram

Panchayats of different villages in the districts of Bhatinda and Patiala

in violation of the instructions issued by the Government of India

(DGDE) dated 14th July, 1994 was considered. The Tribunal noted that

the Enquiry Officer had held that the respondent was guilty of violating

the procedure, however, he had also observed that it could not be

categorically established that the Gram Panchayats to whom the

payment of service charges were made were not entitled to such

payment. It was also noted by the Tribunal that it is not the case of the

department that the respondent had misappropriated the amount. Even

the police had thoroughly investigated and reinvestigated the matter

from every angle and found that the respondent is absolutely innocent.

53. On carefully perusing the enquiry report dated 29th September,

2008 pertaining to the first charge sheet it is clear that the Enquiry

Officer while assessing the evidence in relation to the first charge sheet

had observed that as per the charge framed, two allegations were

imputed against the respondent. Firstly, that the amount of Rs. 38.25/-

lacs was released by the CO to 4 non entitled Gram Panchayats in the

district of Bhatinda and Patiala. Secondly, this payment was made in

violation of the instructions issued by the Govt. of India, Ministry of

Defense by their letter dated 14th July, 1994.

54. Regarding the first allegation the Enquiry officer was categorical

in observing that there is no conclusive evidence to establish that the

Gram Panchayats were not entitled to receive the payment of the service

charges, as was due to them from the Central Government. The Enquiry

Officer had concluded that the Gram Panchayats have to be treated as

local bodies and, therefore, the procedure for payment of service

charges, as laid down in the Government of India, Ministry of Defence

letter 14th July, 1994 is also applicable on them. After taking into

consideration the detailed procedure of payment stipulated in the letter

dated 14th July, 1994, the Enquiry Officer had concluded that the said

procedure had not been complied with. However, the Enquiry Officer

had also categorically observed that the payments were verified by the

Unit Accountant attached to his office and that the procedure for

payment through hand receipts was a normal practice at the time.

Therefore, even though it was concluded that the detailed procedure

had not been complied with, however, the petitioners had failed to

establish that the Gram Panchayats in question were not entitled for

the payment of the service charge, nor is it the case of the petitioners

that the respondent had misappropriated or embezzled the said

amount. No steps were also taken even to claim back the amount paid

to Gram Panchayats, in case they were not entitled for same. Even any

correspondence had not been addressed to Gram Panchayats that they

are not entitled to money paid to them and that they should return the

amounts. Therefore, if indeed the amount was not due to the Panchayat

then every effort ought to have been made to recover the said costs.

Thus, for an offence of alleged procedural irregularity, which might have

been on account of following a normal practice prevalent at the time, it

cannot be inferred that the action of the respondent amounts to gross

misconduct.

55. With regard to the second charge sheet the Tribunal considered

the enquiry report dated 26th December, 2008 from which it is evident

that Article IV is the only charge that was proved technically but not

substantially, while the remaining charges were held to be not proved.

The findings of the Enquiry Officer with regard to Article IV, stipulated

in the second charge sheet are as follows:

"Article IV: The allegation here is that the CO had accepted a bid exceeding Rs.10,000/- in respect of the first lot of auctions of 500 trees. To substantiate this allegation, the PO has referred to exhibit S-3 which contains the letter dated 1.2.1982 issued by the office of DGDE, exhibit S-12 which is. a letter dated 10.06.1997 written by the CO to the Director, Defence Estates, Western Command for seeking the approval. The PO's contention is that without waiting for this approval a letter was issued to

the contractor by the CO by which he conveyed his approval to the auctions (Exhibit S-13). The PO further points out that this letter of the CO had been received in the Ammunition Depot, Dappar a copy of which was obtained in the I0 (SW-2).

               9.1 The CO's argument is      that the   letter supposed to
               be written by him and as      referred   to by the PO is a
               forged one. The CO points     out that   this letter is dated
               28 th May, 1997 whereas       auction    was conducted on
               05.06.1997.

9.2 I have carefully seen the letter dated 23.06.1997 (Exhibit S-23) and the letter dated 10.06.1997 (S012). I am not inclined to agree with the CO that the letter dated 28th May, 1997 in exhibit S-13 is forged letter. There is no cogent proof to establish this. Therefore it cannot be held that the CO did not convey approval to the contractor on his own without waiting for the approval of the competent authority i.e. director, Defence Estates, Western Command, Chandigarh. However, it is also worth mentioning that when the CO sought approval of the Director vide his letter dated 10 th June, 1997 as in exhibit S-12, the matter was processed in the office of the Director, DE, Chandigarh bringing out all facts including the fact that there were complaints and the Director approved of this highest bid of Rs.16,000/- vide his note dated 03.12.1997 which can be seen at page 4 of the note sheets of Exhibit D-3. The approval seems to have been given primarily because the highest bid exceeded the MRP. This approval was however not communicated to the office of the DEO, Chandigarh. The reasons for this are not forthcoming from the record, nor is it apparent why the Investigation Officer did not mention this fact in his report.

9.3 Considering the above, this allegation is technically but not substantially- proved."

56. The Tribunal carefully considered the findings of the Enquiry

Officer on the said charge and noted that the Enquiry Officer himself

had held that the said charge was proved "technically but not

substantially", however, in spite of this as per the second stage advice of

the CVC dated 20th May, 210, a tentative decision was already taken to

impose a major penalty on the respondent, even before he was given an

opportunity to represent against the findings of the Enquiry Officer.

The Tribunal held that even if it is assumed that the said charge had

been proved technically, however, since there is no finding of mala fides

on the part of the respondent, the proposition that a major punishment

should be imposed on the respondent is disproportionate to the said

misconduct.

57. Perusal of the reasoning given by the Enquiry Officer reveals

that the evidence strongly relied on by the Authorities to prove the

charge was the letter dated 28th May, 1997 which allegedly contains the

approval given by the respondent to the contractor on his own without

waiting for the approval of the competent authority i.e. the Director,

Defense Estates, Western Command, Chandigarh. However, on

examining the said letter, the Enquiry Officer had concluded that the

letter was evidently a forged letter and that there was no cogent proof to

establish the same. During the course of the arguments before this

Court, it has transpired that the respondent was not even given a copy

of this letter, nor was the same produced before the Tribunal, nor is it

to be found on the record. According to the learned counsel for the

respondent, the said letter was shown to the respondent only during the

disciplinary proceedings and when the respondent had requested for

the original, the same was not produced and thereafter, when the

respondent had contended that the said letter was forged, the same was

not even replied to or clarified by the petitioners. The letter dated 28th

May, 1997 has not been pressed by the petitioners and therefore, its

veracity need not be ascertained. In any case, from the record it is also

evident that the respondent had sought approval of the Director by his

letter dated 10th June, 1997 and the Enquiry Officer had also observed

that the Director had approved the highest bid of Rs. 16,000/- by his

note dated 3rd December, 1997. However, this approval was not

communicated to the office of the DEO, Chandigarh, the reasons for

which, was not forthcoming from the record. In view of the fact that the

Director had given his approval, regardless of whether it was

communicated to the respondent or not, it is clear that auctioning

carried out by the respondent was proper and does not lead to the

inference that the respondent had committed any misconduct. Thus,

there is nothing on the record to substantiate the plea that the

respondent had accepted the bid exceeding Rs 10,000 for the auction of

500 trees, without seeking the approval of the competent authority. In

any case, again in the said charge no mala fides have been imputed

against the respondent and, therefore, the CVC‟s second stage advice to

impose a major penalty for an offence that is only technically and not

substantially proved, which is also not substantiated on the record, is

just not justifiable on any ground. Regardless, the said charge does not

on any count amount to a gross misconduct but at the most can be

termed to be a procedural irregularity, for which the respondent has

suffered enough in the facts and circumstances.

58. Therefore, it is clear that the Tribunal had considered the charges

in detail and also weighed the implications of the allegation imputed

against the respondent and ultimately found that the charges could at

best amount to procedural inadequacies and were not involving any

accusations of moral turpitude or mala fides on the part of the

respondent. During the course of the argument, the learned counsel for

the petitioners has time and again emphasized that the proper

procedure had not been followed by the respondent, however no

allegations are made that the respondent had embezzled or

misappropriate any amount to himself. If indeed the allegations were

only pertaining to the procedural manner in which the respondent had

carried out his functions, which were also in consonance with the

normal practice prevalent in the department at that time, then the delay

in ascertaining the same is also not justified. Since as per the learned

counsel for the petitioners, the procedure has been clearly laid down in

the instruction of the Government of India, its compliance could have

been easily detected and in case of any dereliction, the respondent

could have been punished for the same immediately. The allegations are

not so complex so as to justify the inordinate delay in the matter, which

in any case has not been explained by the petitioners.

59. The delay in disposing of disciplinary cases have been recognized

as a serious issue by the Government of India in its letter No.

000/VGL/18 dated 23rd May, 2000, according to which such delays

affect the morale of the suspected/charged employees and others in the

organization. Which is why the Central Vigilance Commission had even

issued instructions, by its communication dated 3rd March, 1999 that

the departmental inquiries should be completed within a period of six

months from the date of appointment of the Inquiry Officer. In view of

the principle regarding delay enunciated in the case of N. Radhakishan

(supra) and the nature of the charges alleged to be technically proved

against the respondent on the basis of letter which has also been found

to be forged and whose copy was also not given to the respondent, as

well as the inordinate delay of almost 11 years in concluding the

disciplinary proceedings initiated against the respondent, which has not

been sufficiently explained by the petitioners, this Court does not find

any illegality or perversity in the findings of the Tribunal.

60. In the totality of facts and circumstances, and for the foregoing

reasons there are no grounds to interfere with the decision of the

Tribunal as the petitioners have failed to make out any illegality,

irregularity or such perversity which will require any interference by

this Court in exercise of its jurisdiction under Article 226 of the

Constitution of India. The writ petition, in the facts and circumstances,

is without any merit and it is, therefore, dismissed and all the pending

applications are also disposed of. Considering the facts and

circumstances, the petitioners shall also be liable to pay a costs of

Rs.30,000/- to the respondent. Cost be paid to the respondent within

four weeks.

ANIL KUMAR, J.

SUDERSHAN KUMAR MISRA, J.

JULY 2 2012.

vk

 
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