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

Rama Kant Sharma Udbhrant vs Union Of India And Another
2025 Latest Caselaw 3565 Del

Citation : 2025 Latest Caselaw 3565 Del
Judgement Date : 29 May, 2025

Delhi High Court

Rama Kant Sharma Udbhrant vs Union Of India And Another on 29 May, 2025

Author: C.Hari Shankar
Bench: C.Hari Shankar
                   $~
                   *      IN THE HIGH COURT OF DELHI AT NEW DELHI
                                                                   Reserved on: 29.01.2025
                                                                Date of Decision:29.05.2025

                   +      W.P.(C) 16528/2022, CM APPLs. 51916/2022 & 60262/2024
                          RAMA KANT SHARMA UDBHRANT              .....Petitioner
                                      Through: Mr. A.K. Bhakta, Adv.

                                              versus

                          UNION OF INDIA AND ANOTHER            .....Respondents
                                        Through: Mr. Neeraj, Sr. PC with
                                        Mr. Vedansh Anand, GP with Mr. Sachin
                                        Saraswat and Mr. Soumyadip Chakraborty,
                                        Advs. for UOI
                          CORAM:
                          HON'BLE MR. JUSTICE C.HARI SHANKAR
                          HON'BLE MR. JUSTICE AJAY DIGPAUL
                                             JUDGMENT

%

AJAY DIGPAUL, J.

1. The petitioner has approached this Court under Article 226 of the Constitution of India, seeking the following relief:

"(i) To quash and set aside the impugned Order dated 01.11.2022 in OA No. 2876/2022 passed by Ld. CAT(PB) New Delhi and Official Impugned Orders No. F.No,C-14011/1/2010-Vig.

(Vol-III) Dated 29.08.2022, Memorandum No.- 14011/1/2010- Vig.(Vol-III) Dated 06.02.2020 with Enquiry Report No. ADG I (SZ) (PA)/Inquiry (RKS)/2017 (Vol. IV) Dated 14.06.2019 and Charge Sheet vide Memorandum No. 14011/1/2010-Vig.dated 12.03.2013.

(ii) Direct the respondents not to withhold 20% of monthly pension of the petitioner.

(iii) Allow this Writ Petition with exemplary cost for harassing the petitioner intentionally without his fault.

(iv) Direct the respondents to produce the relevant record before this Hon‟ble Court for proper adjudication in the interest of justice.

(v) To pass such further order or orders which this Hon‟ble Court may be deemed fit and proper in the facts and circumstances of the present case and to meet the end of justice."

2. The facts as noted from the petition are that the petitioner, a retired Senior director (Programmes), Doordarshan, was issued a show cause memorandum dated 07.10.2009, during his tenure, calling upon him to explain alleged irregularities in the processing and approval of the programme titled „KIRAN‟, which reads thus:

"(i) The Slotting Committee Meeting held under the Chairmanship of CEO, PB decided on 24.03.2008 that Programme „KIRAN‟ will be given No further Extension beyond 24.06.08. The Producer M/s New & Entertainment Television New Delhi request to DG:DDn for extension of the Programme was rejected in view of the Slotting Committees decision. A letter dated 14.05.08 to this effect was sent to the Producer by the Programme Wing.

(ii) Subsequently the Producer again sent a request dated Nil for revival of KIRAN on DD-I. Shri Ramakant, Sr. DP proposed (vide note dated 14.07.09) that the Producer may be asked to submit the processing fee ignoring the fact that AD (Prog) had recommended that it may be decided as per guideline of Sponsoredprogramm Though Mrs. Usha Bhasin, DDG (SP) ordered (vide her note dated 15.07.09) to first decide it as per the guidelines of Sponsored Programme. Despite her observation, the request of the Producer i.e. M/s News & Entertainment Television, New Delhi for reconsideration of their proposal was processed by him & Shri A.M. Rao, ADP. He never pointed out the basic fact that a conscious decision has been taken by the Slotting Committee in 2008 that no further extension should be before awarding the

contract. Even DDG (Sponsor Programme) was also involved in the case.

(iii) Though this Programme was briefly discussed by the Committee in its meeting dated 14.07.2009 under the chairmanship of Director General, but it should have been submitted to Empowered Committee comprising CEO, M(F) & Director General for approval. As a result the Programme was awarded to the Producer in brazen violation of DD guidelines dated 10.06.04 on Sponsored Programme without approval of the competent authority on 27/08/2009. Though contract to the firm was given w.e.f. 31.08.09, but the Agreement was already signed by him with the Producer on25/08/2009."

3. The petitioner submitted his written statement on 27.10.2009, denying the alleged misconduct which reads thus:

"The reply to the query may be read as under:-

i) It is a fact that one slotting committee on 24.03.2008 decided not to give further extension to the programme „Kiran‟.

At the same time another slotting committee held on 10.07.2009 and 03.08.2009 decided to resume telecast of the same, the earlier decision and the latest decision were as per the Committee on Programmes for DD-I.

ii) The recommendation of ADP to submit the processing fee was for a programme which may be considered as a RE-START, but the sponsored guidelines are silent on such cases where a programme was stopped for some period and again resumed its telecast. It may be mentioned that earlier also this programme was stopped and resumed its telecast in 2005, where a decision was taken to consider the re-start as a resumption and hence no processing fee was charged (43, 44, 46/n dt. 20.07.2005 of the first file of „KIRAN‟).

iii) The allegation that the proposal was processed by Sh. A.M. Rao, and me without pointing out that a conscious decision has been taken by the slotting committee in 2008 is not true. It was already noted by ADP on p-23/n. the entire process was taken up as per guidelines under sponsored category of Doordarshan. DDG (Spon) was always in this processing vide noting on 24.07.2009 and also Dy. Director of Programmes officer in sponsored section was also involved.

iv) The guidelines under sponsored category mentions about suo-motto- fresh proposals to be submitted before the empowered committee. Since, this is a continuation of the previous programme as mentioned by DG on page 234/c dated 10.08.2009, it was felt not necessary to refer to the empowered committee considering the fact that this was an old programme, the concept & suitability of which was already been approved by the Empowered Committee.

v) It may be noted whatever has been done was as per the orders of DG and it was not possible to flout the orders of DG at my level.

vi) SO far as the dates of agreement signing and issuing of contract to the firm is concerned , it is to be informed that the first letter to the procedure was issued on 11.08.2009, which was agreed upon by the producer on 17.08.2009 (238/c) and the producer entered into an agreement on 25.08.2009 (256/c). This is to clarify that the issuing of letters of signing agreement has been done as per the previous practice.

vii) Hence it is submitted that the undersigned has not done any misconduct or deviated from the DD Guidelines."

4. It may be noted that the show cause memorandum initially issued to the petitioner was subsequently withdrawn by the Director General, Doordarshan, vide Office Note dated 16.02.2010. Following this, the petitioner retired from service upon attaining the age of superannuation on 31.05.2010.

5. Subsequently, vide letter dated 11.03.2013, sanction was accorded by the President of India for initiating disciplinary proceedings against the petitioner under Rule 9 of the Central Civil Services (Pension) Rules, 19721. Consequently thereto, a chargesheet dated 12.03.2013 was issued under Rule 14 of the Central Civil

Hereinafter "CCS (Pension) Rules"

Services (Classification, Control & Appeal) Rules, 19652. Article I of the chargesheet reads thus:

"ARTICLE-I Shri R.K. Sharma while functioning as Senior Director of Programmes, Directorate General: Doordarshan (DG:DD), New Delhi, during the year 2009 slotted the sponsored programme„KIRAN‟ to M/s News & Entertainment Television, New Delhi, for telecast of 130 episodes w.e.f. 31.8.2009 without taking approval of the Competent Authority and in gross violation of the Guidelines dated 20.5.2004 and 10.6.2004 on the Sponsored Programme issued by DG:DD.

By the above act the said Shri R.K. Sharma while working in his capacity as Senior Director of Programmes, DG:DD, New Delhi, did not maintain absolute integrity, failed to show devotion to duty and acted in a manner unbecoming of a Government servant thereby violating the provisions of Rule 3(1) (i), 3(1) (ii) and 3(1) (iii) of Central Civil Services (Conduct) Rules, 1964."

6. The petitioner challenged the chargesheet through several representations. However, the enquiry was conducted, and Mr. Srinivasan Ramachandran, ADG, DG, Doordarshan was appointed as Inquiring Authority by Ministry‟s Order dated 27.03.2014.

7. Since no action was forthcoming from the respondents, the petitioner was constrained to institute OA No. 3537/2017 before the Central Administrative Tribunal, Principal Bench, New Delhi3, assailing the initiation of departmental proceedings and impugning the chargesheet dated 12.03.2013.

8. However, the said OA came to be dismissed on merits, wherein the Tribunal held that:

Hereinafter "CCS(CCA) Rules"

Hereinafter "Tribunal"

"10. However, on a close scrutiny, it becomes evident that the charges contained in Annexure A-2, on the one hand, and in Annexure A-16, on the other hand, are totally different. While the one in Annexure A-2 is in relation to extension of the telecast of the serial, the allegation in Annexure A-16 relates to the very allotment of slot to the serial. The question as to whether the allegations contained in Annexure A-16 against the applicant are true, or not, can be decided only in the departmental inquiry. The initiation of the proceedings cannot be found fault with, since the procedure prescribed under rule 14 of the CCS (CCA) Rules, 1965, in relation to a retired employee, has been strictly followed.

11. We do not find any basis to interfere with the proceedings challenged in the OA. The same is accordingly dismissed. There shall be no order as to costs."

9. Thereafter, the petitioner preferred Review Application bearing No. 136/2018 before the Tribunal to review the order dated 29.08.2022. The Review Application was dismissed vide order dated 05.10.2018 which is extracted below:

"This Review Application (RA) is filed with a prayer to review the order passed in OA.

2. On repeated queries, the applicant is not able to state as to what is the error or inaccuracy in the order passed in OA. We do not find any basis to entertain this RA. It is, therefore, dismissed. We, however, make it clear that of the applicant makes an application for furnishing of documents in the course of the inquiry, the respondents shall either furnish him or inform him in writing as to why the documents cannot be supplied. The respondents shall also keep in view the principle that if any document is not furnished to the charged officer, it cannot be relied upon in departmental proceedings."

10. The Enquiry Report was submitted on 14.06.2019, wherein the article of charge was held to be proved.

11. The petitioner submitted his representation dated 28.11.2020 against the findings of the Enquiry Officer, which was duly considered by the Disciplinary Authority. Thereafter, a tentative decision was taken to impose a suitable cut in pension and the matter was referred

to the Union Public Service Commission4 for its advice. The UPSC concurred with the proposed punishment, and the President, after due consideration of the Enquiry Report, the advice of the UPSC, and the representation dated 17.06.2022 submitted by the petitioner, passed the impugned order dated 29.08.2022 withholding 20% of the petitioner‟s monthly pension for a period of two years.

12. Aggrieved, the petitioner preferred OA No. 2876/2022 before the Tribunal, which came to be dismissed vide order dated 01.11.2022. The Tribunal upheld the validity of the departmental proceedings and found no perversity in the decision of the Disciplinary Authority or the procedure adopted. The relevant portion of the impugned order dated 01.11.2022 is reproduced hereinbelow:

"15. In view of the facts and circumstances of the case and the law laid down by the Hon'ble Apex Court, we do not find any fault with the disciplinary proceedings, which have been conducted as per the laid down norms and rules. The applicant has been given all reasonable opportunities to present his case, following the principles of natural justice. The Disciplinary Authority has considered all aspects and decided the quantum of punishment vide the impugned order dated 29.08.2022. We do not find any infirmity and illegality in the action of the respondents. The challenges of the applicant to the charge memorandum, the enquiry report and the impugned order are devoid of merit. The O.A. is accordingly dismissed.

16. Pending MA No. 2934/2022 also stands disposed of. There shall be no order as to costs."

13. The petitioner has now approached this Court by way of the present writ petition, assailing the impugned order dated 29.08.2022 passed by the Disciplinary Authority, as well as the enquiry

Hereinafter "UPSC"

proceedings culminating in the Enquiry Report dated 14.06.2019, and the consequential order of the Tribunal dated 01.11.2022, whereby his OA was dismissed.

14. We have heard Mr. A.K. Bhakta, learned Counsel for the petitioner and Mr. Neeraj, learned SPC for the respondents.

15. Mr. A.K. Bhakta has assailed the impugned orders on multiple grounds, primarily contending as follows:

i. The disciplinary proceedings were reinitiated in 2013 based on a show cause memorandum dated 07.10.2009, which had already been withdrawn on 16.02.2010 by the then Director General, Doordarshan.

ii. The enquiry was initiated nearly three years after the petitioner‟s retirement, violating the limitation period and established legal norms under Rule 9 of the CCS (Pension) Rules.

iii. The enquiry proceedings suffered from grave procedural irregularities, no witnesses were examined, crucial defence documents were denied, the inquiry was conducted by officers unfamiliar with programme procedures, and the petitioner was denied a fair opportunity to defend himself. It is submitted that the delay of over nine years in concluding the proceedings, without any explanation, violates principles of natural justice and settled law.

iv. The petitioner was not provided with essential and crucial documents necessary for his defence, despite repeated

requests and directions from the PMO, CVC and Ministry of Information & Broadcasting.

v. The chargesheet was approved by the State Minister of Information & Broadcasting, instead of the Cabinet Minister, which is procedurally defective and legally unsustainable. vi. The decision under challenge was taken by a committee of six senior officers, including the DG, DDG, and the petitioner himself, however, only the petitioner was selectively proceeded against, indicating discrimination and victimization.

vii. The petitioner had received vigilance clearance before retirement confirming that no inquiry or penalty was pending or contemplated which should preclude reopening of the same issue post-retirement.

viii. The Enquiry Officer and presenting officer were from engineering background, unfamiliar with programming matters, and thus lacked competence to assess the issue, leading to misunderstanding of programme functioning. ix. The petitioner, a senior citizen of over 72 years, dependent solely on pension and recently bereaved of his spouse, is facing undue hardship due to the impugned penalty, which is harsh, disproportionate, and contrary to public interest. It is contended that the Tribunal failed to appreciate these facts and legal infirmities while dismissing the petitioner‟s case.

16. Per Contra, Mr. Neeraj has opposed the petition and supported the impugned orders by contending as follows:

i. That the departmental proceedings were initiated in accordance with law and after obtaining sanction of the President of India under Rule 9 of the CCS (Pension) Rules, since the alleged misconduct came to light during the petitioner‟s tenure in service and involved serious irregularities in violation of prescribed norms; ii. The earlier show cause memorandum dated 07.10.2009, though withdrawn by the then Director General on 16.02.2010, was only preliminary in nature and was not based on any formal disciplinary proceeding. The final decision to initiate regular disciplinary proceedings was taken only after full facts were considered and a formal charge sheet was approved and issued on 12.03.2013;

iii. The delay in initiation and conduct of inquiry is not fatal in the present case, as the matter involved consideration at multiple levels, including the Ministry and the UPSC. Moreover, no prejudice has been demonstrated by the petitioner as arising from such delay, which, in any event, is partly attributable to the petitioner himself; iv. The petitioner was accorded full opportunity to defend himself in the inquiry proceedings and due process was followed in accordance with Rule 14 of the CCS (CCA) Rules, 1965. The petitioner participated in the inquiry, submitted a written defence, and was allowed to present his case;

v. That the nature of misconduct, involving the processing and revival of a programme in contravention of Slotting

Committee decisions and Doordarshan‟s Sponsored Programme Guidelines, was serious and warranted disciplinary action. The petitioner, being a senior officer, was expected to exercise due diligence and not mechanically follow superior orders;

vi. The selection of the Inquiry Officer and Presenting Officer from the engineering stream does not vitiate the proceedings, as both officers were competent under the rules and the petitioner raised no such objection at the appropriate stage; vii. The grant of vigilance clearance at the time of retirement does not preclude initiation of proceedings under Rule 9 of the CCS (Pension) Rules, as the disciplinary action was initiated with the sanction of the President, and based on subsequent findings of misconduct recorded after full inquiry;

viii. The penalty of withholding 20% of the petitioner‟s pension for a period of two years has been imposed after considering the gravity of the misconduct, the findings of the Inquiry Officer, and the advice of the UPSC. The punishment is limited, reasonable, and does not warrant interference in writ jurisdiction.

17. After considering the rival contentions of the learned counsel for the parties and perusing the pleadings and material on record, and the impugned order dated 01.11.2022 passed by the Tribunal, we are unable to come to the aid of the petitioner.

18. At the outset, it is observed that the primary challenge mounted by the petitioner pertains to the legality of the disciplinary proceedings initiated against him post-retirement, particularly with reference to the alleged delay and the withdrawal of an earlier show cause memorandum dated 07.10.2009. It is contended that the said memorandum, having been withdrawn on 16.02.2010, ought to have precluded the issuance of a fresh charge-sheet in 2013. However, this contention fails to withstand scrutiny. The withdrawal of the earlier memorandum was purely administrative in nature and did not amount to a conclusive adjudication on merits. The mere withdrawal of the said memorandum, which had not culminated in any formal inquiry, does not preclude the Disciplinary Authority from initiating appropriate action under the relevant service rules. The subsequent initiation of disciplinary proceedings, based on a proposal dated 15.02.2010, and duly sanctioned by the President of India under Rule 9 of the CCS (Pension) Rules, was legally competent and procedurally valid.

19. The petitioner further contends that the disciplinary proceedings were vitiated on account of delay, both in initiation and conclusion. It is well-settled that while delay is a relevant factor, it is not determinative unless it is shown to have caused demonstrable prejudice to the defence. The test is not the mere passage of time, but whether such delay has rendered the inquiry unfair or oppressive. In the present case, although there was a lapse of time between the framing of the charge-sheet on 12.03.2013 and the passing of the penalty order dated 29.08.2022, the petitioner actively participated in

the inquiry, submitted his written statement, and failed to establish any material prejudice. The delay, in part, was also attributable to the petitioner‟s own conduct, including the filing of multiple representations and availing various remedies available under law, filing of the original applications before the Tribunal, which contributed to the protraction of proceedings. Accordingly, this contention is devoid of merit. It is trite that mere bald averments, unsubstantiated by any cogent material or evidence on record, cannot form the basis for vitiating departmental proceedings on the ground of delay. In the present case, the petitioner has failed to place on record any demonstrably evidence to establish to establish that the delay occasioned any real or substantial prejudice to his defence or impaired his ability to effectively participate in the inquiry.

20. In support of his submission that the findings of the Enquiry Officer are vitiated for want of proof of documents, Mr. A.K. Bhakta has placed reliance on the judgment of the Hon‟ble Supreme Court in Roop Singh Negi v. Punjab National Bank & Ors.5 It is contended that mere production of documents is insufficient and that the contents of the documents relied upon in the inquiry must be duly proved by examining witnesses.

21. However, this Court finds the petitioner‟s reliance on the aforesaid judgment to be wholly misplaced in the facts of the present case. The principles enunciated in Roop Singh Negi (supra) are applicable in cases where uncorroborated documentary evidence is

(2009) 2 SCC 570

relied upon without providing the delinquent officer an opportunity to rebut the same, or where the inquiry stands solely on unproven material. In the present case, the petitioner participated fully in the proceedings, submitted a detailed written defence. The petitioner had sufficient opportunity to rebut the documentary material and failed to do so. Accordingly, the findings recorded by the Enquiry Officer based on such documents cannot be faulted for want of evidentiary value, and the plea of procedural irregularity raised in this regard is devoid of merit.

22. With respect to the petitioner‟s grievance regarding the alleged denial of crucial defence documents, this Court finds no merit in the said contention. A perusal of the record reveals that the documents sought by the petitioner were neither relied upon nor annexed to the chargesheet, and did not constitute the foundational material for substantiating the article of charges. Moreover, vide communication dated 06.06.2016, it was informed to the petitioner that the competent authority had directed that the original complaint would not be furnished. The documents in question were claimed to be confidential in nature, and the Director General, Doordarshan, the lawful custodian thereof, invoked privilege over the same with the prior approval of the Chief Executive Officer, Prasar Bharati.

23. Mere claim of prejudice, unaccompanied by demonstrable proof of actual prejudice suffered, does not vitiate the disciplinary proceedings. As held by the Hon‟ble Supreme Court in State of U.P. v.

Harendra Arora6, a delinquent employee must establish how the non- supply of documents materially impaired his defence. In the present case, no such substantiation has been furnished by the petitioner. It is a well-settled position of law, as reaffirmed in State of U.P. v. Ramesh Chandra Mangalik7, that where privilege is duly claimed over confidential documents and supported by recorded reasons, denial of such documents does not, ipso facto, vitiate the proceedings. The only exception is when mala fides or arbitrariness in such invocation is shown. In the present case no such allegation has been substantiated. In fact, the respondents made reasonable accommodation by offering to provide the petitioner with a reacted version of the relevant vigilance file notings, after concealing the identity of officials and complainants, thereby balancing the petitioner‟s right to defence with institutional confidentiality. We find no illegality or procedural infirmity in the non-supply of the documents in question, nor any prejudice occasioned thereby to the petitioner‟s right.

24. As regards the petitioner‟s plea that the disciplinary proceedings were barred under Rule 9 of the CCS (Pension) Rules, the same is factually and legally incorrect. The record discloses that the formal disciplinary proceedings were initiated only thereafter, with the sanction of the President of India, under Rule 9 of the CCS (Pension) Rules.

25. At this stage, it is pertinent to refer to Rule 9 of the CCS (Pension) Rules, which stipulates as follows:

(2001) 6 SCC 392

(2002) 3 SCC 443

"9. Right of President to withhold or withdraw pension

(1) The President reserves to himself the right of withholding a pension or gratuity, or both, wither in full or in part, or withdrawing a pension in full or in part, whether permanently of for a specified period, and of ordering recovery from a pension or gratuity of the whole or part of any pecuniary loss caused to the Government, if, in any departmental or judicial proceedings, the pensioner is found guilty of grave misconduct or negligence during the period of service, including service rendered upon re-

employment after retirement.

Provided that the Union Public Service Commission shall be consulted before any final orders are passed.

Provided further that where a part of pension is withheld or withdrawn the amount of such pensions shall not be reduced below the amount of rupees three hundred and seventy-five per mensem.

(2) (a) The departmental proceedings referred to in sub-rule (1), if instituted while the Government servant was in service whether before his retirement of the Government servant, be deemed to be proceedings under this rule and shall be continued and concluded by the authority by which they were commenced in the same manner as if the Government servant had continued in service.

(b) The departmental proceedings, if not instituted while the Government servant was in service, whether before his retirement, or during his re-employment,-

(i) shall not be instituted save with the sanction of the President,

(ii) shall not be in respect of any event which took place more than four years before such institution, and

(iii) shall be conducted by such authority and in such place as the President may direct and in accordance with the procedure application to departmental proceedings in which an order of dismissal from service could be made in relation to the Government servant during his service.

                          (3)     Deleted

                          (4)     In the case of Government servant who has retired on

attaining the age of superannuation or otherwise and against whom any departmental or judicial proceedings are instituted or where the departmental proceedings are continued under sub-rule (2), a provisional pension as provided in Rule 69 shall be sanctioned.

(5) Where the President decides not to withhold pension but orders recovery of pecuniary loss from pension, the recovery shall not ordinarily be made at a rate exceeding one-third of the pension admissible on the date of retirement of a Government servant.

                          (6)     For the purpose of this rule,-
                          (a)     Departmental proceedings shall be deemed to be instituted

on the date on which the statement of charges is issued to the Government servant or pensioner, or if the Government servant has been placed under suspension from an earlier date, on such date; and

(b) Judicial proceedings shall be deemed to be instituted-

(i) in the case of criminal proceedings, on the date on which the complaint or report of a police officer, of which the Magistrate takes cognizance, is made, and

(ii) in the case of civil proceedings, on the date the plaint is presented on the court."

26. In the present case, the petitioner had superannuated on 31.05.2010 and the departmental proceeding was initiated by issuing the chargesheet dated 12.03.2013. On the same date, the President had accorded sanction for initiation of the said departmental proceedings against the petitioner was not instituted while in service. In such a situation, Rule 9(2)(b)(i) of the CCS (Pension) Rules mandated a clear prohibition that such a departmental proceeding against the petitioner should not have been instituted save with the sanction of the President of India. Therefore, the contention of the petitioner that the enquiry proceedings were initiated nearly after three years after the petitioner‟s retirement, violated Rule 9 of the CCS (Pension) Rules, is baseless.

27. As per the pension rule 9(2)(b)(ii) of the CCS (Pension) Rules, the Government can frame charges even after retirement with respect to an act of misconduct committed before the expiry of four years

from the date of such act. In this case, he superannuated on 31.05.2010, charges were framed on 12.03.2013 with reference to an act that was committed on 27.08.2009. Hence, there is no illegality in issuance of chargesheet and therefore, enquiry can be continued and punishment may also be awarded.

28. The petitioner has further assailed the departmental proceedings on the ground that the Inquiry Officer and the Presenting Officer were drawn from the engineering cadre and were allegedly unfamiliar with the nuances of programme-related functions. This objection, however, merits rejection. The selection and appointment of both officers were in conformity with the applicable rules, and there is nothing on record to suggest that either of them lacked the requisite competence or authority to discharge their respective roles. Moreover, the petitioner did not raise any objection to their appointment at the relevant stage of the proceedings. In the absence of any specific plea of bias, lack of jurisdiction, or procedural impropriety, such a contention, raised belatedly, is unsustainable and deserves to be repelled. The mere fact that the officers belonged to a different professional stream does not, by itself, vitiate the inquiry or render the proceedings infirm.

29. As regards the nature of the penalty imposed upon the petitioner is limited in nature, i.e. withholding of 20% of the monthly pension for a period of two years. This measure, having been imposed after consideration of the enquiry report and the advice of the UPSC, cannot be said to be disproportionate, arbitrary, or so unreasonable as

to shock the conscience of the Court or warrant interference in the exercise of writ jurisdiction.

30. The Tribunal has, in our view, correctly observed the limited scope of judicial interference in matters concerning the quantum of punishment imposed in disciplinary proceedings. The relevant paras of the impugned judgment are extracted below:

"In a recent judgment dated 20.04.2022 in Civil Appeal No. 2707 of 2022 titled as AniI Kumar Upadhyay vs. The Director General, SSB andOthers, the Apex Court has held as under:

"8. On the judicial review and interference of the courts in the matter of disciplinary proceedings and on the test of proportionality, few decisions of this Court are required to be referred to:

i)In the case of Om Kumar (supra), this Court, after considering the Wednesbury principles and the doctrine of proportionality, has observed and held that the question of quantum of punishment in disciplinary matters is primarily for the disciplinary authority and the jurisdiction of the High Courts under Article 226 of the Constitution or of the Administrative Tribunals is limited and is confined to the applicability of one or other of the well-known principles known as „Wednesbury principles‟.

In the Wednesbury case, (1948) 1 KB 223, it was observed that when a statute gave discretion to an administrator to take a decision, the scope of judicial review would remain limited. Lord Greene further 13 said that interference was not permissible unless one or the other of the following conditions was satisfied, namely, the order was contrary to law, or relevant factors were not considered, or irrelevant factors were considered, or the decision was one which no reasonable person could have taken.

ii) In the case of B.C. Chaturvedi (supra), in paragraph 18, this Court observed and held as under:

"18. A review of the above legal position would establish that the disciplinary authority, and

on appeal the appellate authority, being fact finding authorities have exclusive power to consider the evidence with a view to maintain discipline. They are invested with the discretion to impose appropriate punishment keeping in view the magnitude or gravity of the misconduct. The High Court/Tribunal, while exercising the power of judicial review, cannot normally substitute its own conclusion on penalty and impose some other penalty. If the punishment imposed by the disciplinary authority or the appellate authority shocks the conscience of the High Court/Tribunal, it would appropriately mould the relief, either directing the disciplinary/appellate authority to reconsider the penalty imposed, or to shorten the litigation, it may itself, in exceptional and rare cases, impose appropriate punishment with cogent reasons in support thereof."

iii) In the case of Lucknow Kshetriya Gramin Bank (supra), in paragraph 19, it is observed and held as under:

"19. The principles discussed above can be summed up and summarised as follows:

19.1. When charge(s) of misconduct is proved in an enquiry the quantum of punishment to be imposed in a particular case is essentially the domain of the departmental authorities.

19.2. The courts cannot assume the function of disciplinary/departmental authorities and to decide the quantum of punishment and nature of penalty to be awarded, as this function is exclusively within the jurisdiction of the competent authority.

19.3. Limited judicial review is available to interfere with the punishment imposed by the disciplinary authority, only in cases where such penalty is found to be shocking to the conscience of the court.

19.4. Even in such a case when the punishment is set aside as shockingly disproportionate to

the nature of charges framed against the delinquent employee, the appropriate course of action is to remit the matter back to the disciplinary authority or the appellate authority with direction to pass appropriate order of penalty. The court by itself cannot mandate as to what should be the penalty in such a case.

19.5. The only exception to the principle stated in para 19.4 above, would be in those cases where the co-delinquent is awarded lesser punishment by the disciplinary authority even when the charges of misconduct were identical or the co-delinquent was foisted with more serious charges. This would be on the doctrine of equality when it is found that the employee concerned and the co-delinquent are equally placed. However, there has to be a complete parity between the two, not only in respect of nature of charge but subsequent conduct as well after the service of charge-sheet in the two cases. If the co-delinquent accepts the charges, indicating remorse with unqualified apology, lesser punishment to him would be justifiable.""

31. While the petitioner has sought to justify his conduct by submitting that he acted under the directions of his superior officers and that the matter was deliberated upon by a committee of senior officials, such a plea cannot absolve him of responsibility. As a senior functionary, the petitioner was duty-bound to ensure adherence to the established norms and procedural safeguards. Blind compliance with superior instructions, when in derogation of statutory guidelines or binding administrative procedures, cannot serve as a shield against disciplinary accountability.

32. Furthermore, the conduct of the petitioner reveals a clear disregard for the procedural requirements mandated under the

applicable guidelines. Despite a specific noting by his subordinate, Mr. A.M. Rao, the then Assistant Director of Programme, recommending that the proposal for revival of the programme „Kiran‟ be placed before the Empowered Committee, the petitioner proceeded to seek approval merely on a file noting to the effect that the producer may be asked to deposit the processing fee. Thereafter, without securing the requisite sanction of the Empowered Committee, which, as per the instructions issued by the Director General, Doordarshan, is the competent authority to approve such revival, the petitioner executed an agreement with the producer and allotted the programme for telecast of 130 episodes. It is significant to note that the earlier discontinuation of the programme was itself based on the recommendation of the Empowered Committee, and any proposal for its revival necessarily required the express approval of the same authority. The petitioner‟s failure to adhere to this mandatory procedural safeguard amounts to a serious lapse in administrative discipline and cannot be brushed aside as a mere technical irregularity.

33. The Tribunal, in its impugned order dated 01.11.2022, has undertaken a detailed consideration of the facts and applicable legal principles. The reasoning recorded therein is sound and does not suffer from any perversity or legal infirmity. The scope of interference by this Court, while exercising power under Article 226 of the Constitution of India, does not extend to re-evaluating the sufficiency of evidence or substituting its own view on the findings of fact, particularly where procedural fairness has been observed, as has been

held by the Hon‟ble Supreme Court in State of A.P. v. S. Sree Rama Rao8 "7. There is no warrant for the view expressed by the High Court that in considering whether a public officer is guilty of the misconduct charged against him, the rule followed in criminal trials that an offence is not established unless proved by evidence beyond reasonable doubt to the satisfaction of the Court, must be applied, and if that rule be not applied, the High Court in a petition I ... under Article 226 of the Constitution is competent to declare the order of the authorities holding a departmental enquiry invalid. The High Court is not constituted in a proceeding under Article 226 of the Constitution a court of appeal over the decision of the authorities holding a departmental enquiry against a public servant : it is concerned to determine whether the enquiry is held by an authority competent in that behalf, and according to the procedure prescribed in that behalf, and whether the rules of natural justice are not violated. Where there is some evidence, which the authority entrusted with the duty to hold the enquiry has accepted and which evidence may reasonably support the conclusion that the delinquent officer is guilty of the charge, it is not the function of the High Court in a petition for a writ under Article 226 to review the evidence and to arrive at an independent finding on the evidence. The High Court may undoubtedly interfere where the departmental authorities have held the proceedings against the delinquent in a manner inconsistent with the rules of natural justice or in violation of the statutory rules prescribing the mode of enquiry or where the authorities have disabled themselves from reaching a fair decision by some considerations extraneous to the evidence and the merits of the case or by allowing themselves to be influenced by irrelevant considerations or where the conclusion on the very face of it is so wholly arbitrary and capricious that no reasonable person could ever have arrived at that conclusion, or on similar grounds. But the departmental authorities are, if the enquiry is otherwise properly held, the sole judges of facts and if there be some legal evidence on which their findings can be based, the adequacy or reliability of that evidence is not a matter which can be permitted to be canvassed before the High Court in a proceeding for a writ under Article 226 of the Constitution."

1963 SCC OnLine SC 6

34. In view of the foregoing analysis, this Court finds no ground to interfere with the impugned orders. The writ petition is devoid of merit and is, accordingly, dismissed. Pending application(s), if any, are disposed of. There shall be no orders as to costs.

AJAY DIGPAUL, J.

C. HARI SHANKAR, J.

MAY 29, 2025/AS Click here to check corrigendum, if any

 
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