Citation : 2023 Latest Caselaw 6088 Ori
Judgement Date : 16 May, 2023
IN THE HIGH COURT OF ORISSA AT CUTTACK
W.P.(C) No.15363 of 2023
Sushanta Kumar Dalai .... Petitioner
Mr. Mahendra Ku. Mohapatra,
Advocate
-versus-
State of Odisha and another .... Opp. Parties
Mr. T.Patnaik, A.S.C.
CORAM:
JUSTICE A.K. MOHAPATRA
ORDER
Order No. 16.05.2023
01. 1. This matter is taken up through Hybrid Arrangement (Virtual
/Physical Mode).
2. Heard learned counsel for the Petitioner as well as the learned Additional Standing Counsel. Perused the Writ Petition as well as the documents annexed hereto.
3. Considering the submission made by learned counsel for the Petitioner that during pendency of criminal trial, filing of defence by the Petitioner in the disciplinary proceeding will jeopardize the prospect of the delinquent-Petitioner involved in the criminal case, this Court finds support for the submission of learned counsel in the aforesaid context from the decision of the Hon'ble apex Court reported in AIR 1999 SC 1416, decided taking support of the old decision of the Hon'ble Apex Court reported in AIR 1965 SC 155. Similar view has also been taken in a judgment reported in (2012) 1 SCC- 442.
4. By filing the present writ petition, the Petitioner has prayed for // 2 //
stay of the Departmental Proceeding bearing No.03 of 2023 under Annexure-4 involving the Petitioner till finalization of the Criminal Trial vide Bhuban P.S. Case No.02 of 2023 and Dhenkanal District Mobile Unit PR.No.212 dated 03.01.2023.
5. Learned counsel for the State draws the attention of this Court to the charges framed by Criminal Court and in the Departmental Proceeding and contends that the departmental proceeding has been initiated against Petitioner for failure to maintain absolute integrity and honesty and gross misconduct and, as such, the charges in both the cases are different. Therefore, he submits that the ratio decided in aforesaid Supreme Court judgments are not applicable to the facts of the present case and the departmental proceeding against the Petitioner should not be stayed awaiting the verdict in criminal case and further prays for dismissal of the writ petition.
6. This Court on a careful scrutiny of the charges in both proceedings partly agrees with the submission made by Mr. Patnaik, learned Additional Standing Counsel for the State. The charges in criminal case no doubt forms the basis for the initiation of D.P. in addition to the charge that such information was not disclosed to the employer by the employee in violation of the service Rules. However, this Court is also of the view that while continuing with the D.P. the Petitioner would be required to disclose his defence which might be detrimental to his interest involved in the criminal trial.
7. Having heard the learned counsel for the parties and upon a careful analysis of the rival contentions and upon a scrutiny of the writ petition and the documents attached to it, this Court in the // 3 //
greater interest of justice deems it proper to dispose of the writ petition by directing that the Departmental Proceeding against the Petitioner shall remain stayed for a period of six months from the date of this order. Further, on production of a certified copy of this order by the Petitioner, the Court in seisin of the trial of the case arising out of Bhuban P.S. Case No.02 of 2023 and Dhenkanal Mobile Unit P.R.No.212 dated 03.01.2023 2 corresponding to VGR Case No.06 of 2022 under Section 25 Arms Act and under Section 52,55,59 & 62 (1) of Odisha Excise Act, 2008 shall expedite the trial and make every endeavour to conclude the trial within six months. Parties are directed to cooperate with the trial court.
8. With the aforesaid observation and direction, the writ application is disposed of.
Urgent certified copy of this order be granted on proper application.
( A.K. Mohapatra) Judge
RKS
Signature Not Verified Digitally Signed Signed by: RAMESH KUMAR SINGH Designation: Ex-A.R.-cum-Sr. Secretary Reason: Authentication Location: HIgh Court of Orissa Date: 21-May-2023 09:01:03
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!