Sunday, 03, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Pradeep Singh Ahluwalia vs Secretary, Ministry Of Tourism ...
2015 Latest Caselaw 7207 Del

Citation : 2015 Latest Caselaw 7207 Del
Judgement Date : 22 September, 2015

Delhi High Court
Pradeep Singh Ahluwalia vs Secretary, Ministry Of Tourism ... on 22 September, 2015
Author: V. Kameswar Rao
*       IN THE HIGH COURT OF DELHI AT NEW DELHI
                                     Judgment reserved on August 05, 2015
                                 Judgment delivered on September 22, 2015
+                W.P.(C) 12871/2009 & CM 17987/2014

PRADEEP SINGH AHLUWALIA                                     ..... Petitioner
                 Through:                 Petitioner in person

                             versus

SECRETARY, MINISTRY OF TOURISM AND ANR.
                                         ..... Respondent
                  Through: Mr. Prashanto Chandra Sen,
                           Adv. with Ms. Anushruti &
                           Ms. Ankita Saikla, Adv. for
                           R-2

CORAM:
HON'BLE MR. JUSTICE V.KAMESWAR RAO
V.KAMESWAR RAO, J.

1. The present petition has been filed by the petitioner inter-alia

seeking the following reliefs:-

"(a) pass an order to quash the order dated 18.09.2006 (Annexure-A) of compulsory retirement by issuing a writ of certiorari;

(b) pass an order, direction of reinstatement of the petitioner through a writ of mandamus with all consequential benefit and effects etc. including his seniority promotions etc.;"

2. The above reveals that, the challenge is limited to order dated

September 18, 2006. I note, that against the said order, the petitioner had

filed an appeal before the Appellate Authority on October 16, 2006,

which culminated in an order dated May 30, 2007. Accordingly, this

Court would also consider the legality of the said order as well.

The Facts:-

3. Some of the relevant facts are, the petitioner while working in the

respondent No.2 organisation, was issued two charge sheets dated

February 14, 2003 and March 7, 2003. The subject-matter of this

petition is the charge sheet dated March 7, 2003 and the consequential

proceedings, which culminated in the Enquiry Report dated May 21,

2004, Disciplinary Authority's order dated September 18, 2006 and the

Appellate Authority's order date May 22, 2007. Two Articles of Charge

were framed against the petitioner vide memorandum dated March 7,

2003. It was the case of the petitioner that the said memorandum was

never served on him. The Enquiry Officer held ex-parte proceedings

against the petitioner and held both the Articles of Charge as proved.

The petitioner was given the copy of the enquiry report vide letter dated

June 2, 2004/June 21, 2004, to which the petitioner submitted the reply

vide his letter dated July 5, 2004. The Disciplinary Authority, upon

consideration, imposed a penalty of compulsory retirement on the

petitioner. As stated above, the petitioner exercised the remedy available

to him under the Rules by filing an appeal on October 16, 2006. It is

noted that the Appellate Authority i.e the Board of the respondent No.2

organisation gave personal hearing to the petitioner and rejected the

appeal vide order dated May 30, 2007.

4. Mr. Pradeep Singh Ahluwalia, who appeared in person, has

primarily challenged the impugned orders on various grounds including

that the penalty of compulsory retirement is hit by Article 311(2) of the

Constitution, arbitrary and based on extraneous consideration and

denying the opportunity of being heard and of making representation at

enquiry stage, more particularly in view of his request to supply

supporting documents. In this regard, he has referred to Annexure-H of

the documents, which is primarily a reply dated July 5, 2004 on the

Enquiry Officer's report wherein he sought certain documents.

According to him, the order dated September 18, 2006 is illegal and not

maintainable since the penalty of compulsory retirement is based on ex-

parte order. The competent authority should have given an opportunity

to reply against the proposed penalty before passing such an order,

which is an essential element for imposing major penalty. He would also

state, that the order of the Disciplinary Authority is without reasons, for

passing such a speaking order is an essential element of administration of

justice, moreso, when the authority is performing quasi-judicial function.

He also imputes malice against Mr. Rajiv Talwar, the M.D & CEO at the

relevant time, as according to the petitioner, he made a complaint to the

GM, DTDC for misbehaviour and ill-treatment of the petitioner by Mr.

Talwar and as such, Mr. Talwar had no jurisdiction to pass an order for

enquiry against the petitioner. He also states, that the charge sheet dated

March 7, 2003 has not been served upon the petitioner till date. No

information has been communicated to the petitioner for initiating

proceedings, appointment of Enquiry Officer etc. He also challenges the

proceedings held by the Enquiry Officer being in violation of the

principles of natural justice. It is his submission, that even the charges,

which have been framed against him, are unsustainable. He states, that

charge No.1 of coming late to the office did not warrant a major penalty.

Further, the charge No.1 became subject-matter of the charge sheet three

years after the date of occurrence, which would amply prove that the

same was at the behest of Mr. Rajiv Talwar. On charge No.2 as well, it

is his submission that the same is unsustainable. According to him, the

allegations that while posted in Noida and on closure of Noida office in

February 2001, petitioner was surrendered to Chief Manager, Tourism

vide note dated February 20, 2001 and was directed to report to Personal

Division on March 1, 2001, but did not report to the place of posting.

The petitioner kept signing absentee statement in order to receive salary

from March 16, 2001 to February 15, 2002. The absentee statement was

sent to Manager, Salary directly without getting counter-signed or

verified by Controlling Officer despite the fact, he was not reporting to

duty. According to the petitioner, when he was posted to Noida office,

on February 13, 2001, he suffered a heart attack and admitted to the

Escorts Hospital on the authorisation letter issued by the Personal

Division of the Corporation. The petitioner remained in hospital from

February 16, 2001 to February 24, 2001 with the direction for re-

admission after one week. It is clear that the respondent No.2

Corporation was in the knowledge of admission of the petitioner in the

hospital. He would state, that there was no intention on the part of the

petitioner to cheat the Corporation. He states, there was no animus,

which was also not proved by the respondent No.2. Even otherwise, the

respondent No.2 could have detected at the earliest when the petitioner

first submitted absentee statement for the salary but the respondent No.2

did not do so but did it after knowing of heart attack and after a year of

submission of absentee report to the Manager, Salary Division who is the

financial authority. He also placed reliance on the medical certificate

issued by the Escorts Hospital. According to him, there was non-

application of mind on the part of the Appellate Authority as well. The

penalty of compulsory retirement is a camouflage act of dismissal by

authority on the ground of misconduct. He reiterated his submission on

denial of principles of natural justice. I note, that the petitioner has also

filed an additional affidavit in the petition, wherein, he had stated that

the finding by the Enquiry Officer is based on wrong and false material

by PW 5 Mr. M.S. Sridhar with regard to transfer of the petitioner to

Catering Division, which according to the petitioner is vide office order

dated March 13, 2002. He also alleged bias against the Enquiry Officer

Mr. K.B. Sharma who had ignored the prior report of Mr. V.K. Jatav,

Deputy Manager, Information Office. He also alleged tampering of the

absentee statements prepared by the petitioner as In-charge of Noida

Information Office before the same were put to the competent authority.

He relied upon the following judgments in support of his contention:-

1. 2012 (6) SLR 126 [A.P.]; Meghala Giri vs. U.O.I & ors.;

2. 2012 (6) SLR 604 [M.P]; Dal Chand Ahirwar vs. State of M.P.;

3. 1995(1) SLR 239 [S.C] Transport Commissioner Madras vs. Radha Krishna;

4. 1970 (3) S.C.C. 548 Surath Chander Sarkar vs. State of W.B;

5. 1986 SLR M.P. High Court 42; Mahesh Kumar vs. State of M.P;

6. 2012 (5) SLR 393 (Allahabad); Dr. Raeev Kumar Upadhayay vs. State of U.P;

7. (1994) 2 SCC 416; Dr. Ramesh Chander Tayagi vs. U.O.I & ors;

8. A.I.R 1998 SC 2722; U.O.I & Ors. vs. Dinanath Shantaram Karekar;

9. 1967 SLR (S.C) 759, Trilok Nath vs. U.O.I & ors;

10. (1973) 1 SCC 656, Ghanshayam Das Shrivastava vs. State of M.P;

11. 2012 (6) 229; (Guahati); Ashrfilal Singh vs. State of Meghalaya & ors;

12. (1991) 1 SCC 588; U.O.I & ors vs. Mohd. Ramzan Khan;

13. 1983 (2) SLR 473; R.S. Sehgal vs. Dir. Gen. P. & T and ors;

14. (1976) 4 SCC 745; State of M.P. vs. S.M. Nizzamuddin Ali;

15. 2012 (7) SLR 320 (Delhi); Pratap Singh vs. Northern Railway;

16. 2012 (4) SLR 631 (CAL); Ashim Kumar Sarkar vs. U.O.I & Ors;

17. 2012 (5) SLR (Bom); Bhoj Raj vs. Divisional Controller MRTC Nagpur;

18. (2002) SLT 244 (S.C); Amarnath Chowdhary vs. Brathwaite & Co. Ltd.;

19. 133 (2006) DLT 348 (DB), U.O.I vs. Keshva Nand;

5. Mr. Prashanto Chandra Sen, learned counsel for the respondent,

apart from reiterating the stand of the respondent No.2 in the counter-

affidavit, would highlight, that there were two charge sheets issued to the

petitioner vide memorandum dated February 14, 2003 and memorandum

dated March 7, 2003. The petitioner refused to accept service of the

charge sheets. The proceeding of the charge sheet dated February 14,

2003 was kept in abeyance as he was compulsorily retired pursuant to

the departmental enquiry initiated vide charge sheet dated March 07,

2003. He would also highlight that the petitioner had misbehaved and

physically assaulted a staff on August 14, 1990 at a Coffee House at

Laxmi Nagar where he was working as Shift In-charge. For the said

misconduct, he was issued a charge sheet on July 18, 1991 and as a

result thereof, a penalty of withholding of increments for two years

without cumulative effect was imposed on him on October 6, 1997.

According to him, a further charge sheet was issued vide memorandum

dated August 3, 1994 for indulging into an act of insolent behaviour

while also using un-parliamentary and abusive language against his

Manager and Deputy Manager on August 2, 1993 at around 6.30 pm. As

a result, a penalty of reduction to a lower stage in the time scale of pay

for a period of two years was imposed. That apart, another charge sheet

was issued under Rule 14 on January 11, 1994 for threatening a worker

namely Late Mrs. Namrita Verma on November 19, 1993 with

kidnapping her child and threatening to make frantic calls at odd hours at

her residence and also threatened to narrate false and fabricated story to

her husband and as a result of which, Late Mrs. Namrita Verma

eventually committed suicide. It is a matter of record, in view of the

aforesaid, a penalty of Censure was imposed on the petitioner vide order

dated March 22, 1996. That apart, he misbehaved with one Mrs. Neelam

Sharma, ATC in furtherance thereof, was issued another charge sheet

dated March 4, 1994. He also referred to charge sheet dated February

14, 2003. The enquiry could not be completed in the said charge sheet,

as he was compulsorily retired by that time. Subsequently, having

received various complaints against the petitioner's conduct, he was

charge sheeted on March 7, 2003 for major penalty proceeding for

various allegations like refusal to sign prescribed Performa for inspection

of information office, not wearing the name plate and not reporting to

duty on time and other acts, which were against the office procedure. He

would highlight the fact that the petitioner had avoided receipt of the

charge sheet as a result of which a public notice was issued in the

newspaper on August 7, 2003 to enforce the delivery of the charge sheet.

According to him, he refused the communication dated March 7, 2003,

which was sent to him through registered AD and one sent through

special messenger, which has been received back with the remarks

"refused". Thus, the proceedings were conducted ex-parte. He would

justify the ex-parte proceedings in the facts of this case. He states, that

the petitioner was given a copy of the enquiry report, which was replied

by him on July 5, 2004. Pursuant thereto a penalty of compulsory

retirement was passed by the Disciplinary Authority. He justifies the

order of the Disciplinary Authority. He states, that the Appellate

Authority has given a reasonable opportunity of hearing him in person

before rejecting his appeal. In sum and substance, it is his case that

reasonable opportunity was given to the petitioner to defend himself.

Unfortunately, he did not avail the opportunity by presenting himself

before the Enquiry Officer. That apart, it is his submission that the

charges framed against the petitioner stand proved conclusively and the

scope of judicial review being very limited, this Court would not like to

interfere with the impugned orders. He relied upon the judgment of the

Supreme Court in the case reported as 2008 (11) SCC 502 Board of

Directors, Himachal Pradesh Transport Corporation and another vs.

K.C. Rahi to contend that the petitioner cannot have any grievance on

being proceeded ex-parte by the Enquiry Officer when the petitioner

himself was aware of the pendency of the proceedings. He has also

drawn my attention to the judgments referred to in the counter-affidavit,

more specifically Writ Petition No.11961/2005 decided on November

28, 2005 in the case of V.K. Sabharwal vs. N.P.T.I. and ors to contend

that the refusal amounts to receipt.

6. I may, only note here that during the course of the submissions,

the learned counsel for the respondent No.2 has filed a compilation of

documents, which has been taken on record. The petitioner was also

given a copy of the same and it is noted that both the parties have

exclusively referred to the documents in the compilation as well.

7. Having heard the petitioner and the learned counsel for the

respondent, the first and foremost question, which needs to be decided, is

whether the Enquiry Officer was justified in proceeding ex-parte against

the petitioner. In that regard, the following facts have been noted by me

from the record. There is no dispute that the petitioner was suspended

pending departmental proceedings. The charge sheet dated March 7,

2003 was sent to his residential address immediately thereafter. From

page 16 of the compilation, it is noted that the postal authorities have

made a remark, that the house owner has refused to take the delivery of

the letter and addressee is not found. It appears, again an attempt was

made on April 3, 2003 when the postal authorities have made an

endorsement that he had gone to the given address on two occasions but

has not found anyone. On April 23, 2003 also a similar endorsement

was made by the postal authorities. On August 7, 2003 a paper

publication was given, wherein it was noted that in June 2003 Mr.

Pradeep Singh Ahluwalia, Shift, In-charge was asked to receive a

confidential envelope containing the charge sheet by the staff of the

Salary Division but he refused to accept the same. By the said

publication, he was given a last opportunity to receive the charge sheet

within a period of one week from the date of publication of the notice

and calling upon him to file reply to the notice, failing which it would be

presumed, he has nothing to say in the matter. On September 26, 2003,

the Enquiry Officer and the Presenting Officer were appointed by the

Disciplinary Authority. The Enquiry Officer vide his letter dated

November 6, 2003 issued notice of preliminary hearing to the petitioner

calling upon him to appear before him on November 14, 2003 at 3 pm.

The endorsement dated November 12, 2003 on the envelope as noted

from page 30 of the compilation shows "refused'. It is noted that a fresh

notice was issued by the Enquiry Officer calling upon the petitioner to

appear before him on December 5, 2003 at 3 pm. On the said date, the

petitioner appeared before the Enquiry Officer, when he submitted a

letter dated December 5, 2003, which was taken on record by the

Enquiry Officer. In the said letter, the petitioner has expressed his shock

to receive the notice from the Enquiry Officer. It was his stand that he

has not received any show-cause notice. He had challenged the authority

of the Enquiry Officer to conduct an enquiry and the Enquiry Officer

without authority cannot ask him to appear before him. On the said date,

the Enquiry Officer adjourned the hearing to December 18, 2003 calling

upon the Presenting Officer to ensure that the charge sheet as well as

orders concerning appointment of the Enquiry Officer and the Presenting

Officer, be given to the petitioner. It is noted that the said order sheet

was signed by the petitioner. On December 18, 2003, the Enquiry

Officer had passed the following order:-

"Shri Rakesh Batra, Presenting Officer wanted to give a photocopy of the charge sheet alongwith the office order appointing Shri Rakesh Batra, as Presenting Officer and Shri K.B. Sharma as Inquiry Officer to Shri Pradeep Singh Ahluwalia, Charged Official during the inquiry proceedings.

Shri Pradeep Singh Ahluwalia, Charged Official, refused to accept the photocopies of the charge sheet and orders appointing Shri Rakesh Batra as Presenting Officer and Shri K.B. Sharma as Inquiry Officer and wanted the procedure to be followed to deliver these documents to Shri Pradeep Singh Ahluwalia, Charged Official. Presenting Officer is directed to take up the issue with the Disciplinary Authority.

The next hearing will be held in the office of the Inquiry Officer at 3.00 p.m on 9.1.2004. Shri Pradeep Singh Ahluwalia, Charged Official refused to sign the order sheet.

8. From the above, it is noted that the Enquiry Officer has stated that

the petitioner had refused to accept the photocopies of the charge sheet,

orders of appointment of the Enquiry Officer and Presenting Officer.

That apart, I note, the petitioner had not even put his signature on the

order sheet. The petitioner has contested the order sheet dated December

18, 2003 by stating that the said order sheet was not given to him for

signing. Be that as it may, the Enquiry Officer fixed the next date of

hearing as January 9, 2004 with a direction to the Manager, Vigilance to

ensure that the required documents are delivered to the petitioner. The

Enquiry Officer passed the following order:-

"Present:- Shri Rakesh Batra, Presenting Officer Present:- Mrs. Rita Prabhakar, AG-I (Vigilance)

Mrs. Rita Prabhakar, AG-I (Vigilance) was deputed by the management to deliver the charge sheet to Shri Pradeep Singh Ahluwalia, Charged Official. Shri Pradeep Singh Ahluwalia, Charged Official did not turn up for the inquiry proceedings. Vigilance Division may take necessary action to deliver the copies of the charge sheet to Shri Pradeep "Singh Ahluwalia, Charged Official."

9. It is noted from above, that AG-I, Vigilance of the Corporation

was deputed to deliver the charge sheet to the petitioner but the

petitioner did not turn up in the enquiry proceedings. Again Manager,

Vigilance was called upon by the Enquiry Officer to take necessary

action for delivery of the charge sheet to the petitioner by adjourning the

matter to January 22, 2004. It appears that the charge sheet was sent to

the petitioner by the respondent No.2 Corporation vide its letter dated

January 17, 2004 on the new address given by the petitioner to the

authorities on December 5, 2003. On the said envelope, postal

authorities have made an endorsement "despite efforts the addressee not

available on the given address". On January 22, 2004, identical

proceedings took place when an officer of the Corporation i.e AG-I,

Vigilance was deputed to deliver the charge sheet to the petitioner who

did not turn up for the hearing on that date. The next date of hearing was

fixed as February 3, 2004 with a specific direction to the Manager,

Vigilance to take necessary action to deliver the charge sheet to the

petitioner. It appears that the charge sheet was sent to the petitioner at

the given address on January 29, 2004 but the same returned back with

an endorsement dated February 7, 2004, translation of which reads "the

addressee did not like to receive and returned". In other words, the

petitioner refused to accept it. The envelope was re-directed back. On

February 3, 2004, identical proceedings took place and a similar order of

January 22, 2004 for hearing on February 12, 2004 was passed. The

petitioner refused to take the delivery on February 6, 2004. On February

12, 2004, last opportunity was granted to the petitioner to appear on

February 27, 2004 failing which it was directed ex-parte proceedings

shall be held. A communication was sent on February 13, 2004 which

was duly received by the petitioner. On February 27, 2004, the

petitioner did not turn up in the proceedings despite service, when the

Enquiry Officer decided to fix the date of hearing as March 11 and 12,

2004 to record the evidence of the management witnesses. This order

was sent to the petitioner on March 3, 2004 itself. It is noted from the

postal envelope that the postal authorities had gone to the address of the

petitioner on 4th March, 5th March, 6th March, 8th March and 9th March.

As per the endorsement dated March 10, 2004, it was mentioned that

"addressee despite being informed is not found". On March 11, 2004

and March 18, 2004 the evidence of the management witnesses was

recorded on which date, the Enquiry Officer had called upon the

Presenting Officer to submit the prosecution brief by March 25, 2004.

The aforesaid facts reveal that having appeared before the Enquiry

Officer on December 5, 2003 and refused the communication from the

respondents on February 7, 2004 and having received the

communication dated February 13, 2004, for hearing on February 27,

2004, it is apparent, that he had knowledge of the proceedings being held

against him and intentionally been avoiding the service and appearance

before the Enquiry Officer. The plea that no communication has been

received in that regard and the Enquiry Officer had no authority to

conduct the departmental enquiry is not tenable. A curious employee

would be keen to know the charges, which have been framed against him

rather than avoiding to receive the charge sheet or appearance. I may

only point out here, the petitioner was on December 5, 2003 aware of the

next date of hearing being December 18, 2003. He could have himself

made efforts to receive the charge sheet from the authorities. He could

have also appeared before the Enquiry Officer on December 18, 2003

and receive the copy of the charge sheet, which has not been deliberately

done by him. The plea, that he should be served the charge sheet as per

normal administrative process, is an attempt to avoid the receipt of the

charge sheet/delay the proceedings. The petitioner was rightly

proceeded ex-parte by the Enquiry Officer. I am of the view, even the

paper publication on August 7, 2003 was a sufficient compliance of

principles of natural justice. It was only as a safe measure, the

respondents were taking steps to ensure, the petitioner receives the

charge sheet. I note, the judgment relied upon by Mr. Sen in the case of

Board of Directors, Himachal Pradesh Transport Corporation and

another (supra), wherein, the Supreme Court was considering a case of a

Inspector in the petitioner Corporation, who was charge sheeted and

notice in that regard was sent to him followed by publication in the

newspaper. However, the employee did not participate in the enquiry

proceedings. The enquiry was proceeded ex-parte. The Enquiry Officer

submitted his report dated May 22, 1990 and found him guilty. The

State Administrative Tribunal has dismissed the petition. The stand of

the employee was that the order of termination passed without hearing

him is in violation of principles of natural justice. The Tribunal repelled

the contention after examining the enquiry report and documents holding

that the respondent was served with a notice by publication in the

Tribune. The Tribunal also held that from the representation dated

August 9, 1993 and October 19, 1993, it was clear that the employee was

well aware of the departmental enquiry which was initiated against him.

However, he intentionally avoided service of notice and did not

participate in the enquiry proceedings and therefore he would be

estopped from raising a question of non-compliance of principles of

natural justice. The Writ Petition filed before the Division Bench of the

High Court was allowed solely on the ground that no proper service was

effected. The Supreme Court in para 7 and 8 has held as under:-

"7. The principles of natural justice cannot be put in a straight jacket formula. Its application depends upon the facts and circumstances of each case. To sustain a complaint of non-compliance of the principle of natural justice, one must establish that he has been prejudiced thereby for non-compliance of principle of natural justice.

8. In the instant case we have been taken through various documents and also from representation

dated 19.10.1993 filed by the respondent himself it would clearly show that he knew that a departmental enquiry was initiated against him yet he chose not to participate in the enquiry proceedings at his own risk. In such event plea of principle of natural justice is deemed to have been waived and he is estopped from raising the question of non-compliance of principle of natural justice. In the representation submitted by him on 19.10.1993 the subject itself reads "DEPARTMENTAL ENQUIRES". It is stated at the Bar that the respondent is a law graduate, therefore, he cannot take a plea of ignorance of law. Ignorance of law is of no excuse much less by a person who is a law graduate himself.

10. The judgment of the Supreme Court is applicable to the facts of

the case.

11. The reliance placed by the petitioner on the cases of Mahesh

Kumar (supra), Dr. Raeeiv Kumar Upadhyay (supra), Dr. Ramesh

Chander Tayagi (supra), Trilok Nath (supra), are distinguishable on the

facts, moreso, in view of what I have noted above and keeping in view

the position of law laid down in the case of Board of Directors,

Himachal Pradesh Transport Corporation and another (supra).

12. In view of the fact that the petitioner was rightly proceeded ex

parte, the petitioner would be precluded from complaining violation of

principles of natural justice and the ultimate penalty imposed on him.

Such is the ratio of the judgment of the Supreme Court in the case

reported as (2013) 2 SCC 740 State Bank of India and ors vs.

Narendrar Kumar Pandey, wherein the Supreme Court was considering

a case of a person who was charge sheeted while functioning as Deputy

Manager of the Bank on February 15, 1995. Twelve charges were

framed against him. He was given 15 days time to submit statement of

defence. He submitted his reply. He sought permission from the bank

for inspection of the relevant document. The Enquiry Officer, appointed

by the Disciplinary Authority issued notice dated May 11, 1996 to the

charged official informing him the date of hearing on June 11, 1996.

Between June 11, 1996 and November 7, 1997, the Enquiry Officer

conducted the enquiry on 17 dates and many a times, the enquiry was

adjourned on the request of the charged official. He chose to remain

absent on as many as seven dates of hearing. The Enquiry Officer,

however continued with the proceeding and concluded it ex-parte against

the charged official. The Disciplinary Authority imposed the penalty of

dismissal from service. The Supreme Court after referring to its

judgment reported as (1994) 2 SCC 615 Bank of India VS. Apurba

Kumar Saha, wherein, the Supreme Court has held as under:-

"A bank employee who had refused to avail of the opportunities provided to him in a disciplinary proceeding of defending himself against the charges of misconduct involving his integrity and honesty,

cannot be permitted to complain later that he had been denied a reasonable opportunity of defending himself of the charges levelled against him and the disciplinary proceeding conducted against him by the bank employer had resulted in violation of principles of natural justice of fair hearing."

And also referring to its judgment reported as AIR 1957 82 Lakshmi

Devi Sugar Mills Vs. Pt. Ram Sarup, wherein the Supreme Court has

justified the dismissal of the respondent therein and has held as under:-

"Where a workman intentionally refuses to participate in the inquiry, cannot complaint that the dismissal is against the principles of natural justice. Once the inquiry proceeded ex-parte, it is not necessary for the Inquiring Authority to again ask the charged officer to state his defence orally or in writing. We cannot appreciate the conduct of the charged officer in this case, who did not appear before the Inquiring Authority and offered any explanation to the charges levelled against him but approached the High Court stating that the principles of natural justice had been violated."

13. But the aforesaid is not the conclusion, even if the Enquiry

Officer, set the charged officer, ex parte, the Enquiry Officer is still

required to prove the charges against the petitioner based on well

established principles of preponderance of probability. I have examined

the merit of the charges. I have also seen the report of the Enquiry

Officer wherein, the Enquiry Officer has held both the charges proved on

the basis of the statements made by the witnesses. Insofar as charge

No.1 is concerned, the Enquiry Officer relied upon the submissions of

Mr. Ratan Singh, PW 1 and Mr. Brij Mohan, PW 2 and confirmation of

inspection proforma dated March 31, 2000 regarding inspection of

Information Counter of both the witnesses. The said witnesses in their

deposition have stated as under:-

"Statement of Sh. Rattan Singh, PW-1 Sh. Rattan Singh, PW-1 has confirmed the proforma of the Enforcement Division vide which New Delhi Information Counter was inspected by him and Sh. Brij Mohan, AG-I from 6.55 am onwards on 31.3.2000. Sh. Rattan Singh, PW-1 has confirmed that Sh. Pardeep Singh Ahluwalia, CO refused to sign the inspection proforma.

Statement of Sh. Brij Mohan, PW-II Sh. Brij Mohan, PW-II has confirmed the proforma of the Enforcement Division vide which New Delhi Information Counter was inspected by him alongwith Sh. Rattan Singh, Dy. Manager from 6.55 am on 31.3.2000. Sh. Brij Mohan, PW-II has confirmed that Sh. Pardeep Singh Ahluwalia, CO refused to sign the inspection proforma."

14. Insofar as the charge No.2 is concerned, the Enquiry Officer relied

upon the testimony of PW 3 Sh.Piyush Aggarwal, PW 4 Jagat Singh, PW

5 M.S. Sridhar, PW 6 Ajay Kumar, PW 7 B.L.Indora and PW 8 Mrs.

Asha Ahluwalia to hold that the charges stand proved. The witnesses

deposed that the petitioner was transferred from Tourism Division

(Noida Information Counter) to the Catering Division on March 1, 2001.

The petitioner never reported to the Catering Division. All the absentee

statements were signed by the petitioner. The petitioner has not contested

these statements in his representation to the Enquiry Officer's report, in

fact, the petitioner has not commented on the merit of the charges at all.

The Disciplinary Authority was justified to accept the conclusion of the

Enquiry Officer by imposing penalty. But in his appeal dated October

16, 2006 on charge No.2, the petitioner has stated as under:-

"On 13th February 2001, the appellant suffered a heart attack and subsequently was admitted to Escorts Heart Institute on official request for check up and treatment on 15th February 2001 and remained under treatment there till 25th February 2001. At the time of discharge he was advised readmission after 6 days with an advice of not exerting and avoiding stress and strains. Therefore, I avoided all physical labour and stress and strains and movements, except a restricted movement to office at Noida and back. Since the appellant was posted at Noida he remained (sic.) there till 12th March 2002.

As far closing of NOida Information Office is concerned it was done by the then C.M.D. Sh. Kherwal during his visit to Noida Information Office with the then Chief Manager Tourism Sh. Susheel Saxena and the appellant was also present there as Incharge of the Noida Information Office. I am not aware of any such decision in writing by any of the authority of the Corporation from April 2000 to March 2002 during which period I remained Incharge of the Noida Information Office and discharged my duties, of Note dated 20.02.2001 and office order dated 01.03.2001 as the same were not served to me, in which I am allegedly

transferred to Catering Division of DTTDC. It is for your kind information that it is during this period the appellant was in the Hospital under treatment from 16.02.2001.

Now as regard signing the absentee statement for the period of 16.02.2001 to 15.02.2002, since I was in continuation as Incharge of Information Office at Noida. I kept exercising the powers and privileges till I was transferred in the Catering Division of the Corporation vide office order No.F- 7/162/83/DTTDC/Part file/1259 dated 01.03.2002. Therefore, I was authorized to sign the absentee statements from 16.02.2001 to 15.02.2002. The practice that I followed in the past since 1992 onwards of sending the absentee and other documents to various authorities without getting them countersigned or verified by my controlling officer, in following the customary practice".

15. The above stand of the petitioner, wherein the petitioner has

categorically made an averment that the transfer order dated March 1,

2001 was not served on him transferring him to catering division and

after his recovery from treatment, he continued to work as In-charge,

Noida Information Office and continued to send the absentee statements

till February 15, 2002, is relevant. The same may have bearing on the

findings of the Enquiry Officer on the merit of Charge 2, which may

have also bearing on the penalty. The Appellate Authority has not given

any conclusion on this particular stand taken by the petitioner, in the

appeal.

16. This Court is of the view that the Appellate Authority need to re-

consider the appeal filed by the petitioner afresh. Accordingly, without

disturbing the order of the Disciplinary Authority dated September 18,

2006, the order of the Appellate Authority dated May 22, 2007 is set

aside, remanding the matter to the Appellate Authority for a fresh

consideration of the appeal. The writ petition is allowed to the aforesaid

extent. The Appellate Authority shall consider the appeal afresh and

after giving a personal hearing to the petitioner, pass appropriate orders

within a period of three months from the receipt of copy of this order.

17. Insofar as the other grounds urged by learned counsel for the

petitioner like malice of the Rajiv Talwar, the then M.D & CEO of the

respondent No.2 Organisation, in the absence of he being a party in

person in these proceedings, the allegations would be untenable and

cannot be considered. That apart, he has not been given any show-cause

notice on the aspect of penalty is concerned, the same is well settled by

the Supreme Court from the judgment of the Constitution Bench in the

case of E.C.I.L. (supra) wherein, the Supreme Court has held, in view of

42nd amendment to the Constitution, such a show-cause notice on penalty

is not required to be given. Insofar as the plea that the order of the

Disciplinary Authority is not a speaking one, the same is liable to be

rejected in view of the settled position of law that if the Disciplinary

Authority is agreeing with the finding of the Enquiry Officer, the order

need not be a speaking one.

Writ petition is disposed of on the above terms.

CM 17987/2014

18. In view of the order passed in the writ petition, the present

application is dismissed as infructuous.

(V.KAMESWAR RAO) JUDGE

SEPTEMBER 22, 2015 ak

 
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