Wednesday, 20, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

The Agricultural Production ... vs J.Murugabharathi
2022 Latest Caselaw 11388 Mad

Citation : 2022 Latest Caselaw 11388 Mad
Judgement Date : 29 June, 2022

Madras High Court
The Agricultural Production ... vs J.Murugabharathi on 29 June, 2022
                                                                         W.A.(MD)No.625 of 2022


                       BEFORE THE MADURAI BENCH OF MADRAS HIGH COURT

                                                  DATED : 29.06.2022

                                                       CORAM:

                                   THE HONOURABLE MR.JUSTICE S.S.SUNDAR
                                                   and
                                  THE HONOURABLE MRS.JUSTICE S.SRIMATHY

                                               W.A(MD)No.625 of 2022
                                                       and
                                             C.M.P.(MD)No.5232 of 2022


                The Agricultural Production Commissioner
                 and Principal Secretary to Government,
                Agricultural Department,
                Secretariat, Chennai – 600 009.                            ... Appellant

                                                     Vs.

                J.Murugabharathi                                           ... Respondent

                Prayer: Writ Appeal filed under Clause 15 of the Letter Patent
                against the order of this Court in W.P.(MD)No.18206 of 2019, dated
                01.04.2021.


                                  For Appellant    :Mr.S.P.Maharajan
                                                    Special Government Pleader


                                  For Respondent :Mr.T.Lajapathi Roy
                                                           ***




                1/13
https://www.mhc.tn.gov.in/judis
                                                                           W.A.(MD)No.625 of 2022



                                                     JUDGMENT

(Judgment of the Court was delivered by S.SRIMATHY, J.)

This Writ Appeal is filed challenging the order passed in

Writ Petition W.P.(MD)No.18206 of 2009, dated 01.04.2021.

2.The Writ Petition was filed for Writ of Certiorari, to quash

the impugned charge memo, dated 29.09.2008 and consequential

impugned G.O. passed in G.O.(3D)No.108, Agriculture (Ve.Ni.8)

Department, dated 17.07.2019.

3.The brief facts as stated in the writ petition W.P.(MD)No.

18206 of 2009 are that the petitioner was appointed as an

Agriculture Officer on 23.09.1996. When he was working as

Agricultural Development Officer in the year 2008, the respondent

had issued impugned charge memo, dated 29.09.2008, alleging that

the writ petitioner had failed to conduct Farmers Field School

Trainings properly under the integrated Cereals Development

Programme in four villages in Sivagangai Block during the years

2002-2003 and 2003-2004 and created false records as if the said

https://www.mhc.tn.gov.in/judis W.A.(MD)No.625 of 2022

trainings were actually conducted as per the schedule and the

farmers were provided with tea refreshment, one IPM Kits, while in

fact, without supplying the same, misappropriated Rs.29,625/-

(Rupees Twenty Nine Thousand Six Hundred and Twenty Five only),

the amount meant for training.

4. The writ petitioner participated in the enquiry. The

petitioner alleged that the charge memo was issued on 29.09.2008,

the enquiry report was submitted on 29.05.2013 and the

respondent has not completed the enquiry proceedings in time. In

the year 2014 the respondent has forwarded the operative portion

of the enquiry report and sought an additional explanation and the

petitioner raised objection on 07.02.2015. Even after additional

explanation, the respondent has not completed the disciplinary

proceedings. Thereafter on 23.12.2016 the government has

proposed a punishment of 18 months without cumulative effect. As

per the Advisory Department recommendations it was proposed to

impose major punishment of compulsory retirement. Because of the

delayed disciplinary proceedings and pendency of this disciplinary

proceedings, the petitioner was deprived promotion to the post of

https://www.mhc.tn.gov.in/judis W.A.(MD)No.625 of 2022

Assistant Director of Agriculture bypassing the seniority in the year

2018. Aggrieved over the same, the petitioner had filed W.P.

(MD)No.11969 of 2018 and this Court, vide order, dated

06.06.2018, directed the respondent to pass final orders on merits

within a period of four weeks from the date of receipt of a copy of

the order. In spite of the outer time limit fixed by the order, dated

06.06.2018, the respondent had not passed any final orders.

Thereafter, the respondent had passed the punishment order dated

17.07.2019 which was impugned in the Writ Petition. According to

the writ petitioner, it is beyond the extension of time prescribed by

the High Court.

5. The contention of the petitioner is that the imposition of

the punishment is highly disproportionate, since for the identical

charge, the similarly placed Agriculture Development Officer,

namely Mr.N.Raja, the respondent had chosen to give a lesser

punishment of stoppage of increment for one year with cumulative

effect. The petitioner had eleven more years of service and hence,

the impugned punishment is excess for a flimsy charge. The

disciplinary authority has sought opinion from TNPSC, where it was

https://www.mhc.tn.gov.in/judis W.A.(MD)No.625 of 2022

recommended to impose a major punishment, since it is a charge of

misappropriation. The petitioner submitted that the Assistant

Director had not issued any sanction order for granting fund for

conducting Farmers School Programme to the petitioner. As per

the orders of the Director of Agriculture, the fund was provided to

one Mr.Arumugam, Agriculture Officer (Extension) and not to the

writ petitioner. The same was substantiated by referring to the

submissions of one Vellaichamy. Hence, according to the petitioner,

the allegation of misappropriation of funds to the tune of Rs.

29,625/- (Rupees Twenty Nine Thousand Six Hundred and Twenty

Five only), is absolutely false.

6. The respondent had filed a counter affidavit stating that

on preliminary enquiry, various acts of the petitioner had prima

facie indicative of abusive misconduct. Consequent to the available

prima facie evidence, the file was remitted to the Government to

take appropriate further action. Thereafter, the Commissioner of

Agriculture framed charges, vide charge memo, dated 29.09.2008.

Subsequently, an Enquiry Officer was appointed and the enquiry

report was received by the Government on 12.07.2013. Further,

https://www.mhc.tn.gov.in/judis W.A.(MD)No.625 of 2022

the enquiry report was sent to the Director of Vigilance and Anti

Corruption for offering their remarks on the enquiry report. The

Vigilance and Anti Corruption Department accepted the findings of

the Enquiry Officer, vide communication, dated 10.06.2014.

Thereafter, the Government called for further explanation from the

petitioner and to prove the charges, vide letter, dated 08.12.2014

and the petitioner had submitted his further explanation on

07.02.2015. The government proposed to impose a punishment of

stoppage of increment for a period of 18 months without cumulative

effect to the petitioner on 26.05.2016 and the Advisory Department

had opined that as charges are criminal misconduct of

misappropriation of Government money by creating false records, it

is suggested to impose a major punishment like dismissal or

removal or compulsory retirement. Thereafter, the Government

again sought further clarification from the Advisory Department to

consider to impose the compulsory retirement or reduction to the

lower post. The Advisory Department had stated that it will take

some more time to come to conclusion on the implementation of

punishment of reduction to lower pay scale, in the new pay system

and take a decision to impose any other suitable punishment, which

https://www.mhc.tn.gov.in/judis W.A.(MD)No.625 of 2022

can be fully implemented during the service. Finally, the

Government had decided to impose the major punishment of

compulsory retirement. Thereafter, also the Commission had opined

to the proposed compulsory retirement. Hence, the punishment of

compulsory retirement was imposed and there is no legal infirmity.

Hence, the respondent prayed to dismiss the Writ Petition.

7. Aggrieved over the punishment, the petitioner has

preferred the Writ Petition. At the time of filing the Writ Petition,

the writ petitioner has not raised any plea of bias. Thereafter, the

petitioner had filed an additional affidavit where the plea of bias

was pleaded.

8. The Learned Single Judge has elaborately discussed on

the plea of bias. The objection of the appellant is that the plea of

bias was taken on the later stage and the same cannot be

entertained, but the said plea of the appellant was rejected by the

Learned Single Judge. When the Writ Appeal was taken up for

admission, the learned Counsels for the appellant as well as the

respondent had submitted independent of the plea of bias, the Writ

https://www.mhc.tn.gov.in/judis W.A.(MD)No.625 of 2022

Appeal may be considered on merits, since the plea of bias was

canvassed on a later stage and the writ petitioner has not

impleaded any officer in their individual capacity to substantiate the

plea of bias.

9. Heard Mr.S.P.Maharajan, learned Special Government

Pleader appearing for the appellant and Mr.T.Lajapathi Roy, learned

Counsel appearing for the respondent and perused the records

placed before this Court.

10. As far as the plea of disproportionate of punishment is

concerned, even after proposing the punishment of stoppage of

increment for 18 months without cumulative effect, an opinion was

sought from the Vigilance and Anti-Corruption Department, which

is an Advisory Body and it has advised major punishment by taking

the fact that the allegation against respondent / writ petitioner is

for misappropriation and for creating the false records. It is a

categorical submission of the Learned Counsel appearing for the

writ petitioner that the amount was not allotted to writ petitioner,

but, it was allotted to one Arumugam and the said fact was not

https://www.mhc.tn.gov.in/judis W.A.(MD)No.625 of 2022

denied by the appellant. Therefore the basis of the advice itself is

on a wrong fact and hence the Advisory Body’s advise / opinion

ought to be ignored. Therefore, the allegation of misappropriation

fails and the punishment is absolutely disproportionate.

11. Even according to the disciplinary authority, the

proposed punishment is only for stoppage of increment. The

disciplinary authority has returned the files for suggesting a lesser

punishment like that of reduction of rank. The Advisory body has

stated that it will take further time for such suggestion because of

the new pay system. Finally, the disciplinary authority has imposed

a punishment of compulsory retirement and which was agreed by

the Advisory body. On considering this fact, this Court is of the

considered view that the disciplinary authority was convinced that

the petitioner ought to be imposed with a lesser punishment and

only based on the views of the Advisory body, the punishment of

compulsory retirement was imposed. The disciplinary authority has

not applied his mind and has simply taken the opinion of the

Advisory body and has imposed the punishment. Even according to

the disciplinary authority, the fact of misappropriation is not proved

https://www.mhc.tn.gov.in/judis W.A.(MD)No.625 of 2022

and that is why a lesser punishment was proposed. One more fact

ought to be taken into account, that the Vigilance and Anti-

Corruption Department has not filed any criminal case against writ

petitioner. And this fact would prove that the allegation of

misappropriation is not proved and there is no prima facie evidence

for filing any criminal case against the writ petitioner and that is

why the appellant has not preferred any criminal case.

12. It is also seen from the records that the alleged

delinquency in the year 2002-2003 and 2003-2004, the impugned

charge memo was issued in the year 2008, which is after a lapse of

five years / four years. The appellant submitted that the matter

ought to be remitted back for fresh consideration. However, this

Court is declining to entertain such plea for a sole reason that the

charge memo was issued belatedly and the enquiry proceedings

was concluded in the year 2014, which is also belated proceedings.

If the matter is remitted back, again, the appellant would take

another ten years to conclude the proceedings. The writ petitioner

had submitted because of the pendency of this disciplinary

proceedings the appellant had not considered promotion to the writ

https://www.mhc.tn.gov.in/judis W.A.(MD)No.625 of 2022

petitioner in the year 2018. Therefore, this Court is of the

considered opinion that the original proposed punishment of

stoppage of increment for a period of eighteen months without

cumulative effect ought to be imposed on writ petitioner. Therefore,

this Court is of the considered opinion that the original proposed

punishment ought to be imposed. In order to meet the ends of

justice, this Court is passing the following orders:

i. The order passed in the Writ Petition is modified and the

impugned punishment of compulsory retirement is modified as

stoppage of increment for a period of 18 years without cumulative

effect.

ii. The appellant is directed to reinstate the respondent in

service within a period of four weeks from the date of receipt of

copy of this order. The respondent is entitled to all consequential

service and monetary benefits.

iii. The appellant is directed to consider the promotional

aspects of the respondent also.

https://www.mhc.tn.gov.in/judis W.A.(MD)No.625 of 2022

13. With this direction, the Writ Appeal is disposed of. No

costs. Consequently, connected miscellaneous petition is closed.



                                                     [S.S.S.R., J.]   [S.S.Y., J.]
                                                              29.06.2022
                Index             : Yes / No

                Tmg


                To

                The Agricultural Production Commissioner
                 and Principal Secretary to Government,
                Agricultural Department,
                Secretariat, Chennai – 600 009.





https://www.mhc.tn.gov.in/judis
                                      W.A.(MD)No.625 of 2022


                                        S.S.SUNDAR, J.
                                                       and
                                        S.SRIMATHY, J.

                                                      Tmg




                                  W.A(MD)No.625 of 2022




                                               29.06.2022



https://www.mhc.tn.gov.in/judis

 
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 : MAIMS

 
 
Latestlaws Newsletter