Monday, 18, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Dharaben Gobarbhai Thesiya vs District Panchayat, Surat
2022 Latest Caselaw 1208 Guj

Citation : 2022 Latest Caselaw 1208 Guj
Judgement Date : 3 February, 2022

Gujarat High Court
Dharaben Gobarbhai Thesiya vs District Panchayat, Surat on 3 February, 2022
Bench: Biren Vaishnav
    C/SCA/6529/2021                                  ORDER DATED: 03/02/2022



          IN THE HIGH COURT OF GUJARAT AT AHMEDABAD

            R/SPECIAL CIVIL APPLICATION NO. 6529 of 2021

==========================================================
                      DHARABEN GOBARBHAI THESIYA
                                  Versus
                       DISTRICT PANCHAYAT, SURAT
==========================================================
Appearance:
DEV D PATEL(8264) for the Petitioner(s) No. 1
MR DHARM K RAVAL(10689) for the Petitioner(s) No. 1
MS SEJAL K MANDAVIA(436) for the Respondent(s) No. 1
NOTICE NOT RECD BACK for the Respondent(s) No. 2
==========================================================

 CORAM:HONOURABLE MR. JUSTICE BIREN VAISHNAV

                            Date : 03/02/2022

                             ORAL ORDER

1. Heard Mr.Dev D. Patel learned advocate for the petitioner and Ms.Sejal Mandavia learned advocate for respondent no.1.

2. RULE returnable forthwith. With the consent of learned advocates for the respective parties, the petition is taken up for final hearing.

3. The petitioner was appointed as Talati-cum-Mantri on contractual basis for a period of five years by an order dated 27.04.2017. He joined the services on 29.04.2017. By the impugned order dated 05.03.2021, the services of the petitioner were terminated on the ground that an FIR bearing C.R.No.I-389 of 2020 came to be registered against the present petitioner before the ACB Staion, Surat, on 19.03.2020.

C/SCA/6529/2021 ORDER DATED: 03/02/2022

4. The issue has been extensively considered by this Court in Special Civil Application No.7166 of 2019. The relevant paragraphs of which read 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 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

C/SCA/6529/2021 ORDER DATED: 03/02/2022

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 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

C/SCA/6529/2021 ORDER DATED: 03/02/2022

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."

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

C/SCA/6529/2021 ORDER DATED: 03/02/2022

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 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.

C/SCA/6529/2021 ORDER DATED: 03/02/2022

"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. 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

C/SCA/6529/2021 ORDER DATED: 03/02/2022

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. Ms.Mandavia states that against this very judgment of the Division Bench, Special Leave Petition No.13220 of 2020 has been preferred and the same is pending before the Hon'ble Supreme Court.

6. Petition is allowed. Termination order is quashed and set aside. The petitioner to be reinstated for the remaining term of the contract, particularly as per the directions given in paragraph no.7 of Special Civil Application No.7166 of 2019 as quoted above. Rule is made absolute to the above extent.

(BIREN VAISHNAV, J) ANKIT SHAH

 
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 Partner Event : IJJ

 
 
Latestlaws Newsletter