Citation : 2022 Latest Caselaw 4105 Guj
Judgement Date : 12 April, 2022
C/SCA/10536/2020 JUDGMENT DATED: 12/04/2022
IN THE HIGH COURT OF GUJARAT AT AHMEDABAD
R/SPECIAL CIVIL APPLICATION NO. 10536 of 2020
FOR APPROVAL AND SIGNATURE:
HONOURABLE MR. JUSTICE BIREN VAISHNAV
==========================================================
1 Whether Reporters of Local Papers may be allowed
to see the judgment ?
2 To be referred to the Reporter or not ?
3 Whether their Lordships wish to see the fair copy
of the judgment ?
4 Whether this case involves a substantial question
of law as to the interpretation of the Constitution
of India or any order made thereunder ?
==========================================================
HARDIKABEN MANOJBHAI BHATT
Versus
DISTRICT DEVELOPMENT OFFICER & 2 other(s)
==========================================================
Appearance:
MR JV JAPEE(358) for the Petitioner(s) No. 1
MR MANISH J PATEL(2131) for the Respondent(s) No. 1,2,3
==========================================================
CORAM:HONOURABLE MR. JUSTICE BIREN VAISHNAV
Date : 12/04/2022
ORAL JUDGMENT
1. RULE returnable forthwith. Mr.Manish Patel
learned advocate waives service of notice of Rule on
behalf of the respondents.
2. With the consent of learned advocates for the
C/SCA/10536/2020 JUDGMENT DATED: 12/04/2022
respective parties, and since this matter is covered
by several decisions of this Court, wherein, the
coordinate bench of this Court is followed the
decision in case of State of Gujarat v. Chetan
Jayantilal Rajgor rendered in Letters Patent
Appeal No.1596 of 2019 and allied matters, the
matter is taken up for final hearing.
3. The case of the petitioner is that he was working as
a Revenue Talati on a contract basis for a tenure of
five years. He was appointed by an order
10.04.2017, her term would have ended on
09.04.2022 by the impugned order dated
07.08.2020, her services were terminated on the
ground that based on a resolution of the Panchayat,
she undertook the work of deepening of the well
without waiting for he sanction of the Taluka
Development Officer. This was taken as a conduct
unbecoming of the government servant. The order
impugned further indicates that she made payments
to the contractor which also amounted to
misconduct.
C/SCA/10536/2020 JUDGMENT DATED: 12/04/2022
4. Mr.Manish Patel learned counsel appearing for the
respondent district Panchayat would submit that the
decision in case of Chetan Rajgor (supra) it was
followed in several orders by this passed by this
Court will not apply to the facts of this case
inasmuch as the petitioner was issued show cause
notice to which she responded and therefore there
was compliance of principles of natural justice.
5. Considering the submissions made by the learned
counsels for the respective parties and a decision
rendered by this Court in Special Civil Application
No.6373 of 2021, this Court considered the decision
rendered by the Division Bench in Letters Patent
Appeal No.841 of 2019, wherein, paragraphs of the
relevant order of the is reproduced hereunder:
"5. Having considered the submissions made by learned advocate for the respective parties, this court in a decision rendered Special Civil Application No. 7166 of 2019 has observed as under:
"5. In short, the controversy that arises to be adjudicated before this court is whether the termination of the employee, the petitioner who was engaged on contractual terms can be done in the manner that it was, merely by issuance of a show-cause notice or was a full fledged inquiry necessary preceding the action of termination. In the course of submissions therefore the decisions referred to by learned
C/SCA/10536/2020 JUDGMENT DATED: 12/04/2022
Senior Counsel Mr. Mehta need to be considered. In the case of Rahul Vank (supra), this court vide oral order dated 05.09.2018 while considering the order of a similar nature where the appointment was on contractual terms and where the contest by the State also was on similar lines that the show-cause notice suffices the court held as under:
"5.3 All the aforesaid principles squarely apply in facts of the case of the present petitioner. The decision in Manishbhai Nayanbhai Mod (supra) came to be confirmed by the Division Bench in Letters Patent Appeal No.189 of 2018 decided on 20th February, 2018. In addition to the other reasoning endorsed to by the Division Bench, the following was also stated which stands in complete answer to the contentions raised on behalf of the respondents.
"4.1 ... ... ... As a necessary corollary, when there is a breach of procedure of instituting full-fledged departmental inquiry, particularly, when termination order referred to following of Gujarat Civil Services [Discipline & Appeal] Rules, 1971, the issuance of show cause notice, receiving reply and then to take final decision to terminate services of an employee was unjust, unreasonable, arbitrary, in breach of the Rules, 1971, violative of principles of natural justice and Article 14 of the Constitution as it would not make any difference whether the employee was appointed temporarily for a fixed term on a fixed salary incorporating various conditions."
5.3 When the order impugned in this petition is scanned and considered in light of and by applying the aforesaid principles, even without lifting the veil, it could be concluded that the order casts stigma.
The order was manifestly stigmatic as was passed on the allegations of misconduct. On a plain reading, it was a stigmatic action taken to terminate petitioner's service. Such an action could not have been taken even though the petitioner was a fixed period employee without giving the petitioner a fullfledged
C/SCA/10536/2020 JUDGMENT DATED: 12/04/2022
opportunity to defend and after holding regular departmental inquiry. The employer is not allowed to hire and fire even if the employee, may be ad hoc or probationer, and the services cannot be given a go- bye by one stroke of pen on the ground of misconduct by casting stigma, without holding a regular inquiry in accordance with the principles of natural justice."
5.1 The court thereafter directed reinstatement of the contractual employee to be continued in service for the remaining period of his term. The order of the co-ordinate bench was carried in appeal by the State. The Division Bench by order dated 15.04.2019 in Letters Patent Appeal No. 841 of 2019 after considering various decisions held as under:
"8. Even decision relied by learned Assistant Government Pleader in the case of Chaitanya Prakash and Another (supra) quotes decision in the case of Pavanendra Narayan Verma (supra) where three tests are enumerated to determine whether in substance an order of termination is punitive or not. We find in the present case all above tests namely a full scale formal inquiry, allegation involving moral turpitude or misconduct and culminating into guilt stands satisfied and therefore we have no hesitation to hold that the learned Single Judge committed no error of fact or law or jurisdiction warranting interference in this appeal under Clause 15 of the Letters Patent.
9. When the appointment of the petitioner had genesis in the Gujarat Civil Services Classification and Recruitment (General) Rules, 1967, incorporation of certain terms and conditions contractual in nature pale into insignificance when the termination order is expressly stigmatic as rightly concluded by the learned Single Judge which required no lifting of veil and therefore the appeal is bereft of merit."
C/SCA/10536/2020 JUDGMENT DATED: 12/04/2022
5.2 What is observed by the Division Bench is that where the termination of an employee who is appointed as contractual is on the ground of stigma or involving moral turpitude or misconduct a full scale formal inquiry needs to be carried out. In the case of Chetan Rajgor (supra), this court by an order dated 08.05.2019 albeit in case of an employee where he was faced with criminal case by lodging of an FIR considered the issue on hand and found that mere notice would not suffice. An inquiry had to be held and therefore the order of termination was set aside. Once again the matter was carried before the Division Bench by way of Letters Patent Appeal No. 1596 of 2019. The Division Bench of this court on 24.07.2020 in paras 8 and 9 held as under:
"8. The bone of contention of appellants - State authorities is that since the original petitioners are employed on a contract basis and fixed pay, the Department is not under an obligation to conduct a detailed full-scale departmental inquiry. Now, this contention has been the subject matter of scrutiny on earlier occasion before a Coordinate Bench in Letters Patent Appeal No.189 of 2018 between Vadodara Municipal Corporation v. Manishbhai Nayanbhai Modh, decided on 20.2.2018. The relevant observations contained in the said decision are reflecting in Para.4.1 which are also based upon the decision of the Apex Court and in consonance with the provision of the Gujarat Civil Services (Discipline and Appeal) Rules, 1971. The said observations have also been considered at length by the learned Single Judge which are reflecting in Para. 5.7 of the impugned order.
9. Yet in another decision again by the Division Bench of this Court rendered in Letters Patent Appeal No.841 of 2019 between Rahul Aydanbhai Vak v. State of Gujarat, decided on 15.4.2019, in which the same issue has been considered. The relevant discussion of the
C/SCA/10536/2020 JUDGMENT DATED: 12/04/2022
Division Bench in the said case is contained in Para.7, 8 and 9, in which in no uncertain terms, almost in similar set of circumstance, the Division Bench has clearly opined that full- scale departmental inquiry will have to be undertaken, if initiation of action on the basis of unsatisfactory work, gross negligence or indiscipline or any act which may tantamount to be stigmatic and as such, consistently this view has been clearly opined by the Division Bench."
5.3 What is evident from reading the contents of the decision is that if initiation of action is based on an unsatisfactory work, gross negligence or indiscipline, it tantamounts to being stigmatic and unless and until a full scale departmental inquiry is held, irrespective of whether the employee is a regular employee or a contractual employee, the result has to be the same. It has to be noted that before the Division Bench it was the stand of the State that an employee who is appointed on contractual basis need not be terminated after holding a full fledged inquiry. It was in the background of this objection of the government that the Division Bench held thus.
"11. From the overall material on record and in consideration of aforesaid observations, we see no distinguishable material to take a different view or deviate from the same. Since almost in similar issue, the proposition is to the effect that whenever any charge is levelled and action is found to be stigmatic, a full-scale departmental inquiry deserves to be undertaken irrespective of whether the delinquent was a regular employee or contractual employee on a fixed salary. As a result of this, we are of the considered opinion that since undisputedly by a brief procedure, an action is initiated against the respondents herein while dismissing their services, said action itself is found to be not on the touchstone of aforesaid proposition of law.
C/SCA/10536/2020 JUDGMENT DATED: 12/04/2022
As a result of this, no error is committed by the learned Single Judge. Having perused these material, we are not satisfied with the submissions made by learned counsel for the appellants in both these appeals."
6. Having considered the decisions and the question of law that the courts have decided, there is no reason therefore not to agree with the submissions of Mr. Mehta, learned Senior Counsel inasmuch as the order that has been passed terminating the services of the petitioner could not have been so passed on the allegation of misconduct without holding full scale inquiry as laid down by the decisions referred to hereinabove.
7. Accordingly, the orders impugned are quashed and set aside. The petitioner's appointment was for a tenure of 5 years from 10.12.2013. The tenure of service would have been up to 10.12.2018. His services were put to an end approximately 3½ months before the tenure ended. Accordingly, while quashing the orders impugned, the respondents are directed to reinstate the petitioner for the remaining term of his contractual appointment for which he could not discharge his duties as Tax Inspector. In other words, since the order of termination is set aside, the respondents are directed to take back the petitioner in service for the remaining period on his original post with continuity of service for the interregnum as well as consequential benefits as if the order of termination was not passed. Reinstatement of the petitioner shall be up to the original tenure of engagement as per the order of appointment. The monetary benefits shall be paid to the petitioner within a period of eight weeks. The respondents are however not precluded from proceeding against the petitioner in accordance with law. Petition is accordingly allowed. Rule is made absolute. No costs.
5.1 Similarly, in Special Civil Application No. 12451 of 2019, relying on the decision in Special Civil Application
C/SCA/10536/2020 JUDGMENT DATED: 12/04/2022
No. 7166 of 2019, has set aside the order of termination as the same was not passed after giving due opportunity of hearing to the petitioner.
6. For the foregoing reasons, the order impugned is quashed and set aside. The petitioner's appointment was for a tenure of 5 years from 10.12.2013. The tenure of service would have been up to 26.09.2016. His services were put to an end approximately six months before the tenure ended. Accordingly, while quashing the order impugned, the respondents are directed to reinstate the petitioner for the remaining term of his contractual appointment for which he could not discharge his duties as Revenue Talati. In other words, since the order of termination is set aside, the respondents are directed to take back the petitioner in service for the remaining period on his original post with continuity of service for the interregnum without backwages as if the order of termination was not passed. Reinstatement of the petitioner shall be up to the original tenure of engagement as per the order of appointment. The respondents are however not precluded from proceeding against the petitioner in accordance with law. Petition is accordingly allowed."
6. In view of the above, the order dated 07.08.2020 is
quashed and set aside. The petitioner's tenure of
appointment which was for five years to be ending
on 09.04.2022, but her services were put to an end
on 07.08.2020 which is approximately a year and a
more before it ended. Accordingly, while quashing
the order impugned, the respondents are directed to
reinstate the petitioner for the remaining term of her
contractual appointment for which she could not
C/SCA/10536/2020 JUDGMENT DATED: 12/04/2022
discharge her duties as Revenue Talati. In other
words, since the order of termination is set aside,
the respondents are directed to take back the
petitioner in service for the remaining period on her
original post with continuity of service for the
interregnum without back-wages as if the order of
termination was not passed. Reinstatement of the
petitioner shall be up to the original tenure of
engagement as per the order of appointment. The
respondents are however not precluded from
proceeding against the petitioner in accordance with
law.
7. Petition is accordingly allowed. Rule is made
absolute to the aforesaid extent.
(BIREN VAISHNAV, J) ANKIT SHAH
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!