Citation : 2024 Latest Caselaw 10510 Ori
Judgement Date : 25 June, 2024
IN THE HIGH COURT OF ORISSA AT CUTTACK
W.P.(C) No.7516 of 2019
&
W.P.(C) No.7514 of 2019
(In the matter of an application under Articles 226 and 227 of the
Constitution of India, 1950).
Basanta Kumar Swain .... Petitioner(s)
(in W.P.(C) No.7516 of 2019)
Bibhuti Bhusan Pani
(in W.P.(C) No.7514 of 2019)
-versus-
State of Odisha & Ors. .... Opposite Party (s)
Advocates appeared in the case through Hybrid Mode:
For Petitioner(s) : Mr. P.C.Mishra, Adv.
For Opposite Party (s) : Mr. Isswar Mohanty, ASC
CORAM:
DR. JUSTICE S.K. PANIGRAHI
DATE OF HEARING:-29.04.2024
DATE OF JUDGMENT: -25.06.2024
Dr. S.K. Panigrahi, J.
1. Since common question of facts and law are involved in both the Writ
Petitions, the same were heard together and are being disposed of by
this common judgment. However, this Court felt it apposite to deal the
W.P.(C) No.7516 of 2019 as the leading case for proper adjudication of
both the cases.
Location: ORISSA HIGH COURT, CUTTACK Date: 25-Jun-2024 17:34:14
2. The Petitioners through these Writ Petitions challenge the order passed
by the Commandant General Home Guards, Cuttack City, Cuttack
(O.P.No.5) vide it's Order (Memo) No.1235 dated 30.03.2019 thereby
dismissing the Petitioners from the Home Guard Organization thereby
dismissing the appeal.
I. CASE OF THE PETITIONER:
3. The brief fact of the case is that:
(i) It is submitted that A.C.P. Traffic, Cuttack UPD Letter No.778 dated
06.08.2018 it was intimated that from 10am to 11am a news was
broadcasted in News 7 channel in (electronic media) under the caption
operator traffic police. It is alleged that both the Petitioners chased on
Bolero vehicle bearing No. WB-23-D-7449 coming with fry and
detained Lakheswar filling station. It is alleged that both the Petitioner
demanded and accepted money from the vehicle.
(ii) It is submitted that after receipt of above letter both the Petitioners were
asked to explain within one month as why disciplinary action be taken
against the present Petitioner.
(iii) It is submitted that that they were serving as Home Guard under
Opp.Party No.6 and on the fateful day that is on 06.08.2018 the
Opp.Party No.3 allocated duty to the Petitioner No.1 at Kajipatna and
to B.K. Swain in the same place as Kajipatna (series No.8 & 9). It is
alleged that the Petitioner detained the vehicle at Lakheswar filling
station and demanded and accepted money.
(iv) It is submitted that there is no materials and against Petitioner warrant
Signature Notsuch a heavy punishment at no point of time the Petitioner cased in Verified Digitally Signed
Reason: Authentication Location: ORISSA HIGH COURT, CUTTACK Date: 25-Jun-2024 17:34:14 such vehicle and demanded money. It is submitted that the Petitioner
is allowed to perform his duty at Kajipatna, the cause of action arose at
Phulnakhara, Lakheswar filling station, so the Petitioner has no role in
this alleged offence. The Petitioner has not chased any vehicle nor
detained for acceptance of money.
(v) It is submitted that the cause of action arose on 06.08.2018 and without
giving any opportunity of hearing terminated to the Petitioners from
services.
(vi) It is submitted that sub-Section 2 of Section 5 of the Home Guards Act
clearly states that no protection shall be instituted against the Home
Guard in respect of anything done or purporting to be done by him in
the discharge of his functions of duties as such members except with
the previous sanction of the Commandant General.
(vii) It is submitted that in the instant case no such sanction has been
obtained. That the Opp. Party No.4 Deputy Commandant General as
well as Opp. Party No.5 hurriedly and without applying their judicial
mind terminated the Petitioner from his service which is under
Annexures - 4 and 7.
(viii) It is submitted that there is no materials against the Petitioners. Nothing
has been seized from the Petitioner, no Bolero vehicle has been seized
no cash has been recovered from the Petitioners. Hence, it is a false case
foisted against the present Petitioner. The termination order passed
was without any departmental proceedings was not sustainable in the
eye of law.
(ix) Hence, this Writ Petition.
Location: ORISSA HIGH COURT, CUTTACK Date: 25-Jun-2024 17:34:14 II. SUBMISSIONS ON BEHALF OF THE OPPOSITE PARTIES 3 TO 5 :
4. Learned counsel for the Opposite Party No.2 earnestly made the
following submissions in support of his contentions.
(i) It is submitted that as per Letter No.778/ACP Traffic, dated 06.08.2018 of
the Assistant Commissioner of Police, Traffic, Cuttack UPD on
06.08.2018 from 10AM to 11AM a news was broadcasting in the News-7
Channel (Electronic Media) under the caption "Operation Traffic
Police". In that video, Ex-HG/464 (present petitioner) of N.H. Traffic PS
with others who were in civil dress chased one Bolero vehicle bearing
Registration No. WB-23-D- 7449 carrying with fry and detained near
Lakheswar Filling Station.
(ii) It is further submitted that it is alleged that they have demanded and
accepted money from that vehicle. After receipt of the letter under
Annexure- A/3, the petitioner had been asked vide Letter No.836/HGs,
dated 06.08.2018 (Annexure-2) to explain within one month as to why
disciplinary action shall not be taken against him. The petitioner has
also submitted his show cause and the same is found to be not
satisfactory. Thereafter, the petitioner has been discharged from Home
Guards Organization vide D.O. No. 64, dated 30.08.2018 (Annexure-4).
(iii) It is submitted that the petitioner was never show caused for dismissal,
rather one month notice has been served on him vide Annexure-2 to the
writ petition. It is submitted that before dismissal of the petitioner, he
was served with one month notice vide letter to the writ petition.
Location: ORISSA HIGH COURT, CUTTACK
Date: 25-Jun-2024 17:34:14
III. COURT'S REASONING AND ANALYSIS:
5. Section 5 (2) of the Home Guards Act clearly states that "no prosecution
shall be instituted against the member of the Home Guard in respect of
anything done or purporting to be done by him in the discharge of his function
or duties as such member except with the previous sanction of the
Commandant General". In the present case in hand no such procedure
has been followed. Rather it is reported by the A.C.P. Traffic that the
Petitioner was in duty at Anand Bazar (Baranga P.S.) which is not true
rather the Petitioner has been allotted duty at Kazi Patna on 6.8.2018 he
was discharging his duty under the supervision of Traffic A.S.F..
6. Section 7(3) of Orissa Home Guards Act states that when the
Commandant General or Commandant passed an order suspending,
reduction of Rank, fining or dismissing the member of Home Guard
under Section 1 he shall record such order with the reasons therefore
and a note of inquiry in writing and no such order shall be passed by
the said commandant or Commandant General unless the person
concerned has been given an opportunity of being heard in his defence.
However, in the present case, no such inquiry has been done and the
Petitioner has not been given an opportunity of being heard.
7. Section 9 (3) of the Home Guards Act clearly states that no proceedings
shall be instituted under Sub-Section 1 or 2 without the previous
sanction of the Commandant General, but in the present case no
sanction has been sought for from the commandant General and
Location: ORISSA HIGH COURT, CUTTACK Date: 25-Jun-2024 17:34:14 hurriedly with ulterior motive the O.P.No.3 dismissed the service of the
Petitioner on the same day i.e. 6.8.2018.
8. In Dharampal Satyapal Ltd. v. Deputy Commissioner of Central Excise,
Gauhati and Others1, this Court has highlighted that procedural
fairness is essential for arriving at correct decisions, by observing:
"27. It/ thus/ cannot be denied that the principles of natural justice are grounded in procedural fairness which ensures taking of correct decisions and procedural fairness is fundamentally an instrumental good, in the sense that procedure should be designed to ensure accurate or appropriate outcomes. In fact, procedural fairness is valuable in both instrumental and non-instrumental terms."
9. Traditional English Law recognized and valued the rule against bias
that no man shall be a judge in his own cause, i.e. nemo debet esse judex in
propria causa. The obligation to hear the other or both sides as no person
should be condemned unheard, i.e. audi alteram partem. To these, new
facets sometimes described as subsidiary rules have developed,
including a duty to give reasons in support of the decision.
Nevertheless, time and again the courts have emphasized that the rules
of natural justice are flexible and their application depends on facts of
each case as well as the statutory provision, if applicable, nature of right
affected and the consequences. In A.K. Kraipak and others v. Union of
India and Others2, the Constitutional Bench, dwelling on the role of the
principles of natural justice under the Constitution, observed that as
every organ of the State is controlled and regulated by the rule of law,
(2015) 8 SCC 519 Signature Not
Verified (1969) 2 SCC 262 Digitally Signed
Reason: Authentication Location: ORISSA HIGH COURT, CUTTACK Date: 25-Jun-2024 17:34:14 there is a requirement to act justly and fairly and not arbitrarily or
capriciously. The procedures which are considered inherent in the
exercise of a quasi-judicial or administrative power are those which
facilitate if not ensure a just and fair decision. What particular rule of
natural justice should apply to a given case must depend on a great
extent on the facts and circumstances of that case, the frame work of law
under which the enquiry is held and the constitution of the body of
persons or tribunal appointed for that purpose. When a complaint is
made that a principle of natural justice has been contravened, the court
must decide whether the observance of that rule was necessary for a just
decision in the facts of the case.
10. With respect to the aforesaid discussion and the cases cited
hereinabove, this Court is inclined to quash the order passed by the
Commandant General Home Guards, Cuttack City, Cuttack (O.P.No.5)
vide Order (Memo) No.1235 dated 30.03.2019. This Court directs the
Opposite Parties to hold the proceedings while abiding by the principle
of natural justice. Accordingly, both the Writ Petitions are hereby
allowed.
11. Interim order, if any, passed earlier in any of the Writ Petitions stands
vacated.
(Dr. S.K. Panigrahi) Judge Orissa High Court, Cuttack, Dated the 25th June, 2024/
Location: ORISSA HIGH COURT, CUTTACK Date: 25-Jun-2024 17:34:14
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!