Thursday, 14, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Page No.# 1/14 vs Union Of India And 5 Ors
2025 Latest Caselaw 6355 Gua

Citation : 2025 Latest Caselaw 6355 Gua
Judgement Date : 27 August, 2025

Gauhati High Court

Page No.# 1/14 vs Union Of India And 5 Ors on 27 August, 2025

                                                                 Page No.# 1/14

GAHC010203382022




                                                           2025:GAU-AS:11412

                       THE GAUHATI HIGH COURT
  (HIGH COURT OF ASSAM, NAGALAND, MIZORAM AND ARUNACHAL PRADESH)

                        Case No. : WP(C)/6731/2022

         SUMIT DEY
         S/O- TUSHAR KANTI DEY ,
         PERMANENT RESIDENT OF HOUSE NO-7, BILPURA COLONY NEAR TATA
         TOWER,
         VFJ JABALPUR, MADHYA PRADESH,-482009

         PRESENTLY RESIDING AT LEPETKATA,
         P.O AND P.S- DIBRUGARH,
         DIST- DIBRUGARH, ASSAM, 786004



         VERSUS

         UNION OF INDIA AND 5 ORS
         REP. BY THE SECRETARY TO THE GOVT. OF INDIA, MINISTRY OF OIL AND
         NATURAL GAS, NEW DELHI-110001

         2:BRAHMAPUTRA CRACKER AND POLYMER LIMITED
         A PUBLIC SECTOR UNDERTAKING OF THE GOVT. OF INDIA UNDER THE
         MINISTRY OF PETROLEUM AND NATURAL GAS HAVING ITS REGISTERED
         OFFICE AT 1ST FLOOR
          HOUSE NO-6
          BHUBAN ROAD
          UZANBAZAR
          GUWAHATI
         ASSAM
          781001

         3:THE MANAGING DIRECTOR
          BRAHMAPUTRA CRACKER AND POLYMER LIMITED

         1ST FLOOR
          HOUSE NO-6
                                                                                 Page No.# 2/14

            BHUBAN ROAD
            UZANBAZAR
            GUWAHATI
            ASSAM
            781001

            4:THE DIRECTOR (FINANCE) AND REVIEWING AUTHORITY
             BRAHMAPUTRA CRACKER AND POLYMER LIMITED
            ADMINISTRATIVE BUILDING

            P.O. LEPETKATA-786006
            DIST. DIBRUGARH
            ASSAM.

            5:THE CHIEF GENERAL MANAGER
             BRAHMAPUTRA CRACKER AND POLYMER LIMITED
            ADMINISTRATIVE BUILDING

            P.O. LEPETKATA-786006
            DIST. DIBRUGARH
            ASSAM.

            6:THE DEPUTY GENERAL MANAGER
             HUMAN RESOURCES DEPARTMENT

            BRAHMAPUTRA CRACKER AND POLYMER LIMITED
            ADMINISTRATIVE BUILDING

            P.O. LEPETKATA-786006
            DIST. DIBRUGARH
            ASSAM

Advocate for the Petitioner : MR. P J SAIKIA, SR. ADV, MS S MOCHAHARI,MR. S
DUTTA,MR S DUTTA,MR SISHIR DUTTA,MR K J SAIKIA,MS M NIROLA

Advocate for the Respondent : ASSTT.S.G.I., MR. S S ROY (r-1),MR A K BORO (r-2 to 6),MR. S
MITRA (r-2 to 6)


                                  BEFORE
                    HONOURABLE MRS. JUSTICE MARLI VANKUNG

                                       JUDGMENT

Date : 27-08-2025

Heard Mr. S. Dutta, learned counsel for the petitioner. Also heard Mr. S. Mitra, learned counsel for respondent Nos. 2 to 6.

Page No.# 3/14

2. The instant writ petition filed under Article 226 of the Constitution of India, is for setting

aside the impugned Memorandum No. BCPL/DF/2022-23/1053 dated 14.06.2022 issued by

respondent No. 4 informing the petitioner that the review authority had decided to review the

findings of the Disciplinary authority and the impugned order No. BCPL/DF/2022-23/RA/1063

dated 01.09.2022, imposing the minor penalty of "censure" upon the petitioner in violation of

Rule 39 of the BCPL Employees (Conduct, Discipline & Appeal) Rules, 2013.

3. The case of the petitioner is that the Brahmaputra Cracker and Polymer Limited (herein

referred to as BCPL)/respondents, had issued an advertisement dated 15.11.2023, inviting

applications for various posts including the post of Senior Officer, Fire & Safety (E-2). One of

the essential qualifications for the candidates is to have 1 year post qualification of executive

experience (including experience as GET/ET/MT). The petitioner having the requisite

qualification and experience for the post of Senior Officer, Fire & Safety, applied for the post

vide application dated 28.11.2013 and submitted his educational qualification certificates,

experience certificates and other testimonials. The petitioner being found suitable was offered

appointment vide letter dated 18.06.2014 on probation for 1 (one) year, to which the

petitioner submitted an attestation form dated 26.07.2014 at the time of joining. On

18.02.2017, the petitioner submitted a representation for confirmation of his service.

Thereafter, on 20.08.2018, the petitioner was served a copy of Memorandum issued by

respondent No. 5, initiating disciplinary proceeding against him on the allegations of providing

false information regarding work experience certificate submitted by the petitioner at the time

of joining in the said post of Senior Officer, Fire & Safety, BCPL and thereby, alleged violation

of rule 4(i), 4(iii) and thereby committed misconduct under rule 5(xii), 5(xxiii) and rule 5(xxx)

of BCPL Employees (Conduct, Discipline and Appeal) Rules, 2013. The petitioner in response Page No.# 4/14

submitted his written statement dated 05.09.2018 denying all the allegations and charges

leveled against him. The enquiry officer thereafter, on conclusion of the enquiry submitted the

Enquiry report dated 10.12.2019 before the disciplinary authority which was forwarded to the

petitioner. The petitioner submitted his final representation on 02.01.2020, requesting the

disciplinary authority to exonerate him as the Article of Charges leveled against him were not

proved. The disciplinary authority/respondent No. 5 vide order dated 13.01.2020 found that

the charges against the petitioner were not proved and accordingly, exonerated the petitioner

from all the allegations leveled against him. The petitioner had also filed a writ petition WP

(C) No.1749/2021 for the confirmation of his services. Subsequently, the services of the

petitioner was confirmed on 13.10.2023 during the pendency of the writ petition.

However, the petitioner was served a copy of the impugned Memorandum dated

14.06.2022, informing the petitioner that the reviewing authority had decided to review the

matter of appointment of the petitioner by invoking rule 39 of the BCPL Employees (Conduct,

Discipline & Appeal) Rules, 2013 and asked the petitioner to submit his written statement

within 15 days of receipt of the said memorandum. Accordingly, on 29.06.2022 the petitioner

submitted his written statement against the memorandum dated 14.06.2022 denying all the

allegations leveled against him. Thereafter, a copy of the impugned order No. BCPL/DF/2022-

23/RA/106 dated 01.09.2022 was received by the petitioner, wherein, it was stated that the

review authority, in exercise of rule 28 and rule 29 of the BCPL Employees (Conduct,

Discipline & Appeal) Rules, 2013 imposed minor penalty of "censure" on the petitioner.

Aggrieved by the orders dated 14.06.2022 and 01.09.2022, the instant writ petition has been

filed.

Page No.# 5/14

4. Mr. S. Dutta, learned counsel for the petitioner submitted that the entire action of the

respondent authority imposing the penalty vide order dated 01.09.2022 upon the petitioner,

by way of reviewing the appointment of the petitioner is without jurisdiction and the same is

liable to be set aside and quashed. The learned counsel submitted that the respondent

authorities had invoked rule 39 of the BCPL Employees (Conduct, Discipline & Appeal) Rules,

2013, by disagreeing with the 'Final order' dated 13.01.2020, passed by the disciplinary

authority/respondent No. 3, whereas rule 39 provides that the power of review can only be

exercised within 6 (six) months of the 'final order'. However, the respondent No. 4 has

exercised its power of review after a lapse of almost 2½ years, which is in violation of the

aforesaid rules. The learned counsel submitted that since the order was passed at a belated

stage, after a lapse of almost 2½ years, the impugned order dated 01.09.2022 issued by

respondent No. 4 imposing minor penalty of 'censure' is liable to be set aside and quashed.

The learned counsel also submitted that although rule 41 of the aforesaid Rules provides to

condone the delay of the time limit, however, no sufficient reason or cause, is shown by the

concerned authority to allow the review of the 'final order' passed by the disciplinary authority

after a lapse of almost 2½ years as mandated under the said rule 41.

5. The learned counsel for the petitioner further submitted that the charge against the

petitioner is that, in the attestation form given by the petitioner at the time of joining, he

submitted the work experience certificate with M/s Cummins India Ltd. was from 04.07.2011

to 07.05.2013 however, on verification from M/s Cummins India Ltd, it was found that the

petitioner had worked from 04.07.2011 to 05.11.2012 and that there were discrepancies in

the certificates issued by them and the ones filed by the petitioner. The petitioner had

however explained that he had also stated that his period of executive experience (work Page No.# 6/14

experience) was from 04.07.2011 to 05.11.2012 in his application form, which is an

experience of more than 1 year. However, since the original certificates filed by the petitioner

was misplaced, the petitioner has been alleged of producing false experience certificate

showing his executive experience from 04.07.2011 to 07.05.2013. The learned counsel

submitted that it was clear from the original certificates submitted by him, that he already

had the requisite work experience of 1 year from 04.07.2011 to 05.11.2012 and therefore,

there was no reason for him to tamper with his experience certificate or submit a false

certificate, increasing the date of his work experience by stating that it was from 04.07.2011

to 07.05.2013. The learned counsel further submitted that the respondent No. 3 is at fault in

misplacing the original certificates of the petitioner and that the petitioner has the Photostat

copy of his original certificates, showing his work experience from 04.07.2011 to 05.11.2012

6. The learned counsel further submitted that the disciplinary authority found that the

charges against the petitioner was not proved since the original certificates were not found

and had exonerated him from all charges vide the 'final order' dated 13.01.2020. He

submitted that on the perusal of the findings of the reviewing authority, it is clear that there

was no evidence against the petitioner, wherein, the reviewing authority had rejected the

'final order' of the disciplinary authority without any basis or any evidence. The learned

counsel has relied on the judgment of the Apex Court in State of Karnataka v. N.

Gangaraj, reported in (2020) 3 SCC 423, wherein it was held that courts will not interfere

with findings of fact recorded in departmental enquiries, except where such findings are

based on no evidence or where they are clearly perverse. The test to find out perversity is to

see whether a tribunal acting reasonably could have arrived at such conclusion or finding, on

the material on record.

Page No.# 7/14

7. Mr. S. Mitra, learned counsel for the respondent Nos. 2 to 6, on the other hand

submitted that it has already been decided by the Apex court in a catena of judgments that

the scope of the court for judicial review in cases filed against a disciplinary proceedings is

very limited. He submitted that this court is not to look into the merits of the case, but, is to

look only into whether there is any procedural lapse committed by the respondents during the

disciplinary proceedings against the petitioner and is confined to look only into the decision

making process.

8. The learned counsel submitted that the review authority vide its order dated 01.09.2022,

found that false information was submitted by the petitioner regarding his period of

experience and therefore, committed 'misconduct' as per rule 5 (xii) of the BCPL Employees

(Conduct, Discipline & Appeal) Rules, 2013 and therefore, in exercise of rule 28 & 29 of the

BCPL Employees (Conduct, Discipline & Appeal) Rules, 2013 had imposed the minor penalty

of "censure" upon the petitioner and since there was no procedural lapses on the part of the

respondent authorities, there was no scope for the court to interfere with the order dated

01.09.2022. The learned counsel also submitted that it was also discovered that the petitioner

had committed fraud by using forged seals in the attestation forms submitted, which had cast

grave doubts on his integrity and the same was also sent for verification to the concerned

authorities.

In support of his submission that this court had a limited role to play in view of

departmental proceedings, the learned counsel has relied on the judgment of the Apex Court

in Pravin Kumar Vs. Union of India & Ors. , reported in (2020) 9 SCC 471 (para 25, 30,

31, 33 & 34 ) and State Bank of India vs. A.G.D Reddy in Civil Appeal No.11196 of 2011, Page No.# 8/14

2023 INSC 766.

9. The learned counsel for the respondents further submitted that the delay of 2½ years in

reviewing the 'final order' dated 13.01.2020, has been explained, which is due to the Covid

pandemic. The learned counsel submitted that in view of Covid-19 pandemic situation, the

Hon'ble Apex Court in Suo Moto Writ Petition (Civil) No. 3/2020 had directed the time

period from 15.03.2020 to 28.02.2022 would not be taken into account for the purpose of

qualification in the period of limitation. He submitted that in the instant case, the disciplinary

proceedings was concluded on 13.01.2020 and subsequent to which the period from

30.03.2020 to 15.12.2021 not being taken into account for the purpose of limitation,

accordingly, the decision of the review was taken within 62 days which is well within the

prescribed limitation period of 6 (six) months, prescribed under rule 39 of the BCPL

Employees (Conduct, Discipline & Appeal) Rules, 2013.

10. The learned counsel for the respondents further submitted that though rule 39 of the

BCPL Employees (Conduct, Discipline & Appeal) Rules, 2013, provided that the review

proceedings is to be completed within 6 (six) months, however, rule 41 of the BCPL

Employees (Conduct, Discipline and Appeal) Rules, 2013 also provides for condonation of the

delay. Accordingly, the competent authority, who is the Director (Finance), as per schedule I-B

of the rules, had condoned the delay which is shown in the letter dated 15.12.2021, annexed

in the counter-affidavit.

11. The learned counsel for the petitioner in rebuttal submitted that even during the

pandemic period, the office of the respondents was functional and therefore, cannot take the

plea of delay due to Covid-19 pandemic.

Page No.# 9/14

12. The learned counsel further prayed that this case may be delinked from WP(C)

5393/2024, which has been tagged along with the instant writ petition, to which Mr. S. Mitra

learned counsel for the respondent is also in agreement.

13. Accordingly, on the submissions of both the parties, the said WP(C) 5393/2024 stands

delinked from the instant case.

14. Having considered the submissions made by the learned counsels for both the parties,

this court finds that from the projections made, the points for consideration that emerges

are ;

i) whether the reviewing authority had erred in reviewing the 'final order' of the

disciplinary authority, dated 13.01.2020, after a lapse of 2 years 6 months, while rule 39 of

the BCPL Employees (Conduct, Discipline & Appeal) Rules, 2013, provided that the review

proceedings is to be completed within 6 (six) months.

ii) whether the decision of the reviewing authority rejecting the 'final order' of the

disciplinary authority which exonerated the petitioner was without any basis or evidence and

is thus liable to be set aside.

15. This court finds that the 'final order' was passed on 13.01.2020, which can be said to be

during the Covid-19 pandemic. To address the challenges posed by the pandemic in

computing the period of limitation, it is seen the Hon'ble Apex court in Suo Moto Writ

Petition (Civil) No. 3/2020 had held that the time period from 15.03.2020 till 28.02.2022

shall stand excluded for the purposes of limitation as may be prescribed under any general or

special laws in respect of all judicial or quasi-judicial proceedings. Thus, when the disciplinary Page No.# 10/14

proceedings was concluded on 13.01.2020 in the instant case, this court finds that the

decision of the Apex court cited above is aptly applicable in computing the period of limitation

of 6 (six) months, prescribed under rule 39 of the BCPL Employees (Conduct, Discipline &

Appeal) Rules, 2013, even though the office of the respondents was then functional.

Furthermore, it is seen that rule 41 of the BCPL Employees (Conduct, Discipline and Appeal)

Rules, 2013 also provides for condonation of the delay, wherein, the Director (Finance) being

the competent authority, as per schedule I-B of the rules, had condoned the delay which is

shown in the letter dated 15.12.2021, wherein reasons for allowing the same have been

highlighted.

16. For the aforesaid reasons, this court finds that the impugned order dated 14.06.2022,

issued by respondent No. 4 informing the petitioner that the review authority had decided to

review the findings of the disciplinary authority and the subsequent order No. dated

01.09.2022, imposing the minor penalty of "censure" upon the petitioner cannot be held to

be barred by the period of limitation under rule 39 of the BCPL Employees Rules, 2013.

17. This court finds that the Apex court in a catena of judgments have held that the courts

are not to act as an appellate court and reassess the evidence led in departmental enquiry,

nor interfere on the ground that another view is possible on the material on record. If the

enquiry has been fairly and properly held and the findings are based on evidence, the

question of adequacy of the evidence or the reliable nature of the evidence will not be ground

for interfering with the findings in departmental enquiries.

The Apex court in State of Karnataka v. N. Gangaraj, (supra) had observed as

follows:-

Page No.# 11/14

"7. It is now well settled that the courts will not act as an appellate court and reassess the evidence led in the domestic enquiry, nor interfere on the ground that another view is possible on the material on record. If the enquiry has been fairly and properly held and the findings are based on evidence, the question of adequacy of the evidence or the reliable nature of the evidence will not be grounds for interfering with the findings in departmental enquiries. Therefore, courts will not interfere with findings of fact recorded in departmental enquiries, except where such findings are based on no evidence or where they are clearly perverse. The test to find out perversity is to see whether a tribunal acting reasonably could have arrived at such conclusion or finding, on the material on record. The courts will however interfere with the findings in disciplinary matters, if principles of natural justice or statutory regulations have been violated or if the order is found to be arbitrary, capricious, mala fide or based on extraneous considerations. (Vide B.C. Chaturvedi v. Union of India [B.C. Chaturvedi v. Union of India, (1995) 6 SCC 749 : 1996 SCC (L&S) 80] , Union of India v. G. Ganayutham [Union of India v. G. Ganayutham, (1997) 7 SCC 463 : 1997 SCC (L&S) 1806] and Bank of India v. Degala l [High Court of Bombay v. Shashikant S. Patil, (2000) 1 SCC 416 : 2000 SCC (L&S) 144] .)"

18. The Apex court in Pravin Kumar v. Union of India (supra) had also observed that :

"28. It is thus well settled that the constitutional courts while exercising their powers of judicial review would not assume the role of an appellate authority. Their jurisdiction is circumscribed by limits of correcting errors of law, procedural errors leading to manifest injustice or violation of principles of natural justice. Put differently, judicial review is not analogous to venturing into the merits of a case like an appellate authority."

19. Likewise, in State Bank of India vs. A.G.D Reddy (Supra) a writ petition was

initially filed challenging the order of the disciplinary authorities and the appellate authority,

the petitioner moved the writ petition, which resulted in the learned Single Judge and the

Division Bench allowing the writ petition. Aggrieved, the appellants had approached the Apex Page No.# 12/14

court wherein, the orders of the learned Single Judge and that of the Division Bench were set

aside.

The Apex court had observed as herein under :

"39. The law is well-settled that if in a disciplinary proceeding, the order of penalty can be imposed on the charges proved and the punishment imposed is lawfully sustainable on those charges, it is not for the Court to consider whether those grounds alone would have weighed with the authority in imposing the punishment. No doubt, on the facts of the present case, on some aspects of the charge, the proof may have been found wanting. However, since the law laid down by this Court is that unless punishment imposed is only co-relatable to any of those charges found not proved, the penalty cannot be set aside. In this case, the punishment can be sustained even if the charges held not proved are severed ."

20. In the backdrop of the above cited cases of the Hon'ble Apex court, the impugned order

dated 01.09.2022, imposing the minor penalty of "censure" upon the petitioner is examined,

to see whether the findings in issuing the impugned order was not based on any evidence

and was clearly perverse.

It is seen that the main charge against the petitioner was the discrepancy found in the

attestation form filed by the petitioner, wherein he submitted the work experience certificate

with M/s Cummins India Ltd. was from 04.07.2011 to 07.05.2013, however, on verification

from M/s Cummins India Ltd, it was found that the petitioner had worked from 04.07.2011 to

05.11.2012. Though the petitioner had stated that he had also initially mentioned that his

work experience with M/s Cummins India Ltd. was from 04.07.2011 to 05.11.2012, however,

on the basis of the documents filed, the petitioner was held to give false information, which

was found to be a violation of rule 4(i), 4(iii) and thereby committed misconduct under rule

5(xii), 5(xxiii) and rule 5(xxx) of BCPL Employees (Conduct, Discipline and Appeal) Rules, Page No.# 13/14

2013. The petitioner had given her detailed statement of defence and the enquiry officer

found that in the event of the original documents filed by the petitioner reported to be

missing, the petitioner was given the benefit of doubt and found the articles charged against

her not proved. The disciplinary authority had agreed with the findings of the enquiry officer

and exonerated the petitioner from all the charges leveled against him.

21. On a perusal of the findings of the reviewing officer, it is seen that the reviewing officer

has considered the whole aspect in a detailed manner by referring to the enquiry report,

defense statement of the petitioner and the findings of the disciplinary authority and had

found that the petitioner had repeatedly changed his statement in respect of the certificate

which showed his work experience with M/s Cummins India Ltd. from 04.07.2011 to

07.05.2013, which was found to be fake on verification. The reviewing officer found the

petitioner to be inconsistent in his statement and explanations given by him and thus came to

the conclusion that the petitioner had submitted false information regarding his work

experience with M/s Cummins India Ltd and accordingly imposed the minor penalty of

"Censure" upon the petitioner.

22. That this stage, this court finds it appropriate to refrain itself from delving deeper into

the analysis of the findings of the reviewing authority, but find it suffice to note that the

reviewing authority had based its findings on the evidence adduced by the enquiry officer,

defense statements of the petitioner and the findings of the disciplinary authority.

Thus, on finding that there are no procedural errors, and that the findings of the

review authority was based on the recorded evidence, this court finds no grounds to

interfere with findings as recorded by the reviewing authority and the subsequent order dated Page No.# 14/14

01.09.2022, imposing the minor penalty of 'censure' upon the petitioner in exercise of rule 28

and rule 29 of the BCPL Employees (Conduct, Discipline & Appeal) Rules, 2013.

23. Accordingly, WP(C) No. 6731/2022 stands dismissed and disposed of.

No Cost.

JUDGE

Comparing Assistant

 
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 : IJJ

 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter