Citation : 2024 Latest Caselaw 417 Del
Judgement Date : 16 January, 2024
IN THE HIGH COURT OF DELHI AT NEW DELHI
Judgment delivered on: January 16, 2024
+ W.P.(C) 9814/2009
BRIJESH KUMAR SINGH
..... Petitioner
Through: Mr. S. N. Shukla, Adv. with
Mr. Ashok Kumar Singh,
Ms. Pragya Singh and
Mr. Akshay Singh, Advs.
versus
UOI & ORS.
..... Respondents
Through: Mr. Jaswinder Singh, Adv.
CORAM:
HON'BLE MR. JUSTICE V. KAMESWAR RAO
HON'BLE MR. JUSTICE SAURABH BANERJEE
JUDGMENT
V. KAMESWAR RAO, J
1. This petition has been filed by the petitioner with the following prayers:
"(a) To issue appropriate writ in the form of certiorari to quash the order dated 27.10.2007 Passed by the SSFC (Summary Security Force Court) and the order dated 21.2.2008 Passed by the DG (Director General) BSF.
(b) To issue mandamus to the respondent authorities to take back the petitioner into the BSF (Border Security Force) with all consequential benefits and back wages.
(c) To pass any other further orders which this Hon'ble Court deems fits in the facts and circumstances of the case."
2. In substance, the challenge of the petitioner is to an order dated October 27, 2007 passed by the Summary Security Force Court ('SSFC', for short) and the order dated February 21, 2008, passed by the Directorate General BSF / respondent No.2 ('Impugned Orders'). The order dated October 27, 2007, is an order whereby the SSFC has dismissed the petitioner from service as well as sentenced him to suffer rigorous imprisonment for six months in a civil prison. Whereas, the order dated February 21, 2008, is an order passed by the respondent No.2, as an authority considering the statutory petition filed by the petitioner against the punishment imposed by SSFC, whereby, the respondent No.2 has mitigated the remaining sentence of imprisonment of the petitioner but retained the punishment of dismissal from service and as such, rejected the statutory petition.
3. The only submission made by Mr. S.N. Shukla, the learned counsel appearing for the petitioner is that the penalty imposed for dismissal from service on the petitioner is disproportionate to the charges leveled against him as well as the finding arrived at by the SSFC and as such, the punishment needs to be reduced to a penalty, other than removal / dismissal from service.
4. We are not in agreement with this submission made by Mr. Shukla for the reason that the charges framed against the petitioner are very serious in nature, inasmuch as, inter alia, he has been charged with using threatening and subordinate language to his superior officer, and has also acted prejudicial to the good order and discipline of the force.
5. The conclusion of the SSFC, holding the petitioner guilty against the charges framed, is based on the conclusion reproduced as under:-
"VERDICT OF COURT I am of the opinion on tine evidence before me that accused No.981150547 Rank CONSTABLE Name BRIJESH KUMAR SINGH of A Coy, 77 Bn BSF, is guilty of all the charges as mentioned below.
FIRST CHARGE
BSF ACT 1968 U/S 20(b)
USING THREATENING LANGUAGE TO HIS
SUPERIOR OFFICER
"GUILTY"
SECOND CHARGE
BSF ACT 1968 U/S20 (c)
USING IN SUBORDINATE LANGUAGE TO HIS
SUPERIOR OFFICER
"GUITLY"
THIRD CHARGE
BSF ACT SEC-40
AN ACT PREJUDICIAL TO GOOD ORDER AND
DISCIPLINE OF THE FORCE
"GUILTY"
6. Suffice to state, insofar as the first charge is concerned, the imputations are that the petitioner has used threatening language to his superior officer that "he would shoot him". Similarly, the imputation qua second charge is that he has used insubordinate language to a constable of the same company and thrashed him on his face. So, as
reiterated above, the charges which have been proved against the petitioner are very serious.
7. Even otherwise, as noted above, the penalty of dismissal which was also accompanied by the penalty of rigorous imprisonment for a period of six months in a civil prison, has already been mitigated by the respondent No.2 in the statutory petition filed by the petitioner.
8. If that be so, given the charges, and also, when the petitioner was employed in a disciplined force, this Court is of the view that the penalty of dismissal from service, should not be interfered with. Therefore, we find, there is no requirement to interfere with the Impugned Orders. The petition being without any merit, the same is dismissed. No costs.
V. KAMESWAR RAO, J
SAURABH BANERJEE, J
JANUARY 16, 2024/aky
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!