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

The State Of Bihar vs Manoj Kumar
2025 Latest Caselaw 4745 Patna

Citation : 2025 Latest Caselaw 4745 Patna
Judgement Date : 16 December, 2025

[Cites 2, Cited by 0]

Patna High Court

The State Of Bihar vs Manoj Kumar on 16 December, 2025

Author: Anshuman
Bench: Anshuman
          IN THE HIGH COURT OF JUDICATURE AT PATNA
                         Letters Patent Appeal No.685 of 2024
                                          In
                    Civil Writ Jurisdiction Case No.7162 of 2016
     ======================================================
1.    The State of Bihar
2.   The Principal Secretary, Water Resources Department,Govt. of Bihar, Patna.
3.   The Special Secretary, Water Resources Department, Govt. of Bihar, Patna.
4.   The Additional Secretary, Water Resources Department, Govt. of Bihar,
     Patna.

                                                                 ... ... Appellant/s
                                      Versus
     Manoj Kumar Son of Late Braj Nandan Prasad, Resident of B-103, People
     Co-operative Colony, Kankarbagh, P.S. Kankarbagh, District-Patna.

                                                               ... ... Respondent/s

     ======================================================
     Appearance :
     For the Appellant/s    :     Md. Nadim Seraj, GP-5
                                  Mr. Ali M. Ahmad, Advocate
                                  Md. Shahbaj Alam, Advocate
     For the Respondent/s   :     Mr.Bajarangi Lal, Advocate
                                  Mr. Aman Kumar, Advocate
     ======================================================
     CORAM: HONOURABLE MR. JUSTICE BIBEK CHAUDHURI
             and
             HONOURABLE MR. JUSTICE DR. ANSHUMAN

                                C.A.V. JUDGMENT

     (Per: HONOURABLE MR. JUSTICE DR. ANSHUMAN)

      Date : 16-12-2025
               Heard learned counsel for the appellant-State and the

      respondent.

                  2. The present Letters Patent Appeal has been filed

      against the oral judgment dated 28.03.2024, as modified by the

      oral order dated 16.04.2024, passed in CWJC No. 7162 of 2016,

      whereby the writ petition filed by the writ petitioner-respondent
 Patna High Court L.P.A No.685 of 2024 dt.16-12-2025
                                            2/15




         herein has been allowed by quashing the order of punishment

         dated 22.10.2014 contained in Memo No. 1557, as well as the

         order dated 10.08.2015 issued by the Additional Secretary,

         Water Resources Department, Government of Bihar, Patna,

         contained in Notification No. 1772. The learned Single Judge

         has further directed the respondent authorities to issue all

         consequential orders in accordance with law within six weeks

         from the date of production of a copy of the said order.

                      3. Learned counsel for the appellant submits that the

         finding recorded by the learned Single Judge in paragraph 18 of

         the judgment is as follows:

                                    "Having regard to the facts and circumstances
                        of the present case, it appears from the perusal of the
                        second show-cause notice that the disciplinary authority
                        has not followed Rule 18 of the Bihar CCA Rules, 2005,
                        in its true letter and spirit, while differing with the
                        finding of the enquiry officer, and it further appears from
                        the second show-cause notice that the disciplinary
                        authority has framed a new charge against the petitioner
                        relating to the land in question, which was initially not
                        the subject matter of the memo of charge."
                      3.1     Learned       counsel   for   the   appellant-State

         categorically submits that the aforesaid finding of the learned

         Single Judge is perverse and not in accordance with law. He

         further submits that under Rule 18 of the Bihar Government

         Servants (Classification, Control & Appeal) Rules, 2005
 Patna High Court L.P.A No.685 of 2024 dt.16-12-2025
                                            3/15




         (hereinafter referred to as the "CCA Rules, 2005"), it is well

         within the power of the disciplinary authority to disagree with

         the findings of the enquiry officer on any article of charge. It is

         also within the authority's power to record reasons for such

         disagreement and to record its own findings on the charge, if the

         evidence on record is sufficient. He further submits that under

         Rule 18(3) of the CCA Rules, 2005, the disciplinary authority is

         required to forward a copy of the inquiry report, along with its

         own findings, if any, as provided under sub-rule (2), to the

         government servant, who may submit his or her written

         representation within fifteen days.

                      3.2 Learned counsel further submits that the second

         show-cause notice was issued by the disciplinary authority after

         disagreeing with the enquiry report, which is evident from

         Annexure-7, letter dated 20.01.2014, through which the

         disagreement memo, in compliance with Rule 18(2) and 18(3)

         of the CCA Rules, 2005, was forwarded to the delinquent

         employee.

                      3.3 Learned counsel for the appellant - State further

         submits that appellant has followed the principle of natural

         justice as well as the provision of Bihar CCA Rules, 2005. The

         writ petitioner was granted reasonable opportunity to place his
 Patna High Court L.P.A No.685 of 2024 dt.16-12-2025
                                            4/15




         defense and after considering the defense placed by him the

         disciplinary authority awarded punishment to the writ petitioner.

         However, the learned Single Judge has erroneously held that the

         said letter was issued in gross violation of Rule 18 of the CCA

         Rules, 2005.

                      4. Learned counsel for the appellant submits at the

         outset that the learned Single Judge exceeded the permissible

         limits of judicial review by reappreciating the evidence as if

         sitting in appeal over the findings of the disciplinary authority.

         In Support of his contention, he refers to the decision of the

         Hon'ble Supreme Court in Union of India and Ors. vs. P.

         Gunasekaran, (2015) 2 Supreme Court Cases 610 wherein the

         Hon'ble Supreme Court has held that the High Court, while

         exercising jurisdiction under Articles 226 and 227 of the

         Constitution, shall not act as a second court of first appeal and

         cannot embark upon a re-evaluation of the evidence led before

         the enquiry officer.

                      4.1 Paragraphs 12 and 13 of P. Gunasekaran lay down

         that the High Court, in judicial review of disciplinary

         proceedings, cannot reappreciate evidence, examine adequacy

         or reliability of the evidence, or correct findings of fact, so long

         as the enquiry was conducted by a competent authority, in
 Patna High Court L.P.A No.685 of 2024 dt.16-12-2025
                                              5/15




         accordance with prescribed procedure, without violation of

         natural justice and based on some legal evidence. The aforesaid

         paragraph no.12 and 13 are as hereunder :-

                                        "12. Despite the well-settled position, it is painfully
                             disturbing to note that the High Court has acted as an appellate
                             authority in the disciplinary proceedings, reappreciating even
                             the evidence before the enquiry officer. The finding on Charge I
                             was accepted by the disciplinary authority and was also
                             endorsed by the Central Administrative Tribunal. In disciplinary
                             proceedings, the High Court is not and cannot act as a second
                             court of first appeal. The High Court, in exercise of its powers
                             under Articles 226/227 of the Constitution of India, shall not
                             venture into reappreciation of the evidence. The High Court can
                             only see whether:
                                        (a) the enquiry is held by a competent authority;
                                        (b) the enquiry is held according to the procedure
                             prescribed in that behalf;
                                        (c) there is violation of the principles of natural justice
                             in conducting the proceedings;
                                        (d) the authorities have disabled themselves from
                             reaching a fair conclusion by some considerations extraneous to
                             the evidence and merits of the case;
                                        (e) the authorities have allowed themselves to be
                             influenced by irrelevant or extraneous considerations;
                                        (f) the conclusion, on the very face of it, is so wholly
                             arbitrary and capricious that no reasonable person could ever
                             have arrived at such conclusion;
                                        (g) the disciplinary authority had erroneously failed to
                             admit the admissible and material evidence;
                                        (h) the disciplinary authority had erroneously
                             admitted inadmissible evidence which influenced the finding;
                                        (i) the finding of fact is based on no evidence."
                                         13. Under Articles 226/227 of the Constitution of India,
                          the High Court shall not:
                                         (i) reappreciate the evidence;
                                         (ii) interfere with the conclusions in the enquiry, in case
                          the same has been conducted in accordance with law;
                                         (iii) go into the adequacy of the evidence;
                                         (iv) go into the reliability of the evidence;
                                         (v) interfere, if there be some legal evidence on which
                          findings can be based.
                                         (vi) correct the error of fact however grave it may
                          appear to be;
                                         (vii) go into the proportionality of punishment unless it
                          shocks its conscience.
 Patna High Court L.P.A No.685 of 2024 dt.16-12-2025
                                            6/15




                      5. Learned counsel next refers to the judgement in

         State of Rajasthan and Ors Vs. Heem Singh reported in (2021)

         12 Supreme Court Cases 569, wherein in paragraph 37 the

         Hon'ble Supreme Court has clarified the scope of judicial

         review in disciplinary matters by drawing attention to the two

         ends of the spectrum: judicial restraint on the one hand, and

         permissible interference in cases of perversity or findings based

         on no evidence on the other.

                      5.1 The judgement rendered in Heem Sing (supra)

         explains that while deference must be shown to the findings of

         the disciplinary authority, the Court may interfere where

         findings suffer from perversity, are unsupported by evidence, or

         vital evidence has been ignored. The standard of proof in

         disciplinary matters is the civil standard of preponderance of

         probabilities, not proof beyond reasonable doubt, and the Court

         must avoid substituting its own view for that of the disciplinary

         authority. Paragraph 37 of the aforesaid judgement reads as

         under :-

                                          37. In exercising judicial review in disciplinary
                              matters, there are two ends of the spectrum. The first
                              embodies a rule of restraint. The second defines when
                              interference is permissible. The rule of restraint constricts
                              the ambit of judicial review. This is for a valid reason. The
                              determination of whether a misconduct has been
                              committed lies primarily within the domain of the
                              disciplinary authority. The Judge does not assume the
                              mantle of the disciplinary authority. Nor does the Judge
                              wear the hat of an employer. Deference to a finding of fact
 Patna High Court L.P.A No.685 of 2024 dt.16-12-2025
                                            7/15




                              by the disciplinary authority is a recognition of the idea
                              that it is the employer who is responsible for the efficient
                              conduct of their service. Disciplinary enquiries have to
                              abide by the rules of natural justice. But they are not
                              governed by strict rules of evidence which apply to judicial
                              proceedings. The standard of proof is hence not the strict
                              standard which governs a criminal trial, of proof beyond
                              reasonable doubt, but a civil standard governed by a
                              preponderance of probabilities. Within the rule of
                              preponderance, there are varying approaches based on
                              context and subject. The first end of the spectrum is
                              founded on deference and autonomy -- deference to the
                              position of the disciplinary authority as a fact-finding
                              authority and autonomy of the employer in maintaining
                              discipline and efficiency of the service. At the other end of
                              the spectrum is the principle that the court has the
                              jurisdiction to interfere when the findings in the enquiry
                              are based on no evidence or when they suffer from
                              perversity. A failure to consider vital evidence is an
                              incident of what the law regards as a perverse
                              determination of fact. Proportionality is an entrenched
                              feature of our jurisprudence. Service jurisprudence has
                              recognised it for long years in allowing for the authority of
                              the court to interfere when the finding or the penalty are
                              disproportionate to the weight of the evidence or
                              misconduct. Judicial craft lies in maintaining a steady sail
                              between the banks of these two shores which have been
                              termed as the two ends of the spectrum. Judges do not
                              rest with a mere recitation of the hands-off mantra when
                              they exercise judicial review. To determine whether the
                              finding in a disciplinary enquiry is based on some evidence
                              an initial or threshold level of scrutiny is undertaken. That
                              is to satisfy the conscience of the court that there is some
                              evidence to support the charge of misconduct and to
                              guard against perversity. But this does not allow the court
                              to reappreciate evidentiary findings in a disciplinary
                              enquiry or to substitute a view which appears to the Judge
                              to be more appropriate. To do so would offend the first
                              principle which has been outlined above. The ultimate
                              guide is the exercise of robust common sense without
                              which the Judges' craft is in vain."

                      6. Learned counsel further places reliance on Director

         General of Police, Railway Protection Force and Ors. Vs.

         Rajendra Kumar Dubey reported in (2021) 14 Supreme Court

         Cases 735, wherein the Hon'ble Supreme Court in paragraph
 Patna High Court L.P.A No.685 of 2024 dt.16-12-2025
                                             8/15




         no. 21.1 reiterated that the High Court, in exercise of its writ

         jurisdiction, must not act as an appellate authority and cannot

         reassess the evidence considered by the enquiry officer.

                      6.1 Hon'ble Supreme Court reaffirms that in

         disciplinary matters, the High Court cannot reassess or re-

         evaluate evidence and may interfere only on limited grounds

         relating to procedural irregularity, violation of natural justice, or

         findings unsupported by any evidence. Relevant paragraph 21.1

         reads as under :-

                                                21.1. We will first discuss the scope of
                                  interference by the High Court in exercise of its writ
                                  jurisdiction with respect to disciplinary proceedings. It is
                                  well settled that the High Court must not act as an appellate
                                  authority, and reappreciate the evidence led before the
                                  enquiry officer. We will advert to some of the decisions of
                                  this Court with respect to interference by the High Courts
                                  with findings in a departmental enquiry against a public
                                  servant."



                      7. On the basis of aforesaid submissions, learned

         counsel for the appellant - State submits that the findings

         recorded by the learned Single Judge require interference and

         the judgment dated 28.03.2024, as modified by the oral order

         dated 16.04.2024 passed in CWJC No. 7162 of 2016, deserves

         to be set aside.

                      8. Learned counsel for the respondent, on the other

         hand, submits that the order passed by the learned Single Judge,

         which is under challenge in the present appeal, is fully in
 Patna High Court L.P.A No.685 of 2024 dt.16-12-2025
                                            9/15




         accordance with law and does not warrant any interference. It is

         submitted that the present appeal is liable to be dismissed.

         Learned counsel for the respondent further submits that Rule

         18(2) and 18(3) of the CCA Rules, 2005 clearly mandate that, in

         the event the disciplinary authority disagrees with the findings

         of the enquiry authority on any article of charge, the disciplinary

         authority must record its reasons for such disagreement as well

         as its own findings on the said charge.

                      8.1 Learned counsel for the respondent further

         contends that the essential requirement under Rule 18(2) of the

         CCA Rules, 2005 is that the disagreement memo must relate

         strictly to the charges as framed in the original charge memo,

         and it cannot introduce any new or unrelated allegations.

         However, in the present case, upon perusal of the letter dated

         20.01.2014

(disagreement memo) as well as the second show

cause notice clearly reveals that new allegations were

introduced, which amounts to a gross violation of Rule 18 of

CCA Rules, 2005. It is, therefore, submitted that the learned

Single Judge rightly interfered with the findings of the

disciplinary authority and consequently set aside both the order

of punishment and the review order. Hence, no interference is

called for in the impugned judgment.

Patna High Court L.P.A No.685 of 2024 dt.16-12-2025

9. With a view to decide the said issue that whether

finding of learned single Judge as mentioned in para 18 of the

judgement quoted above, it is necessary to brought on record

three aspects of the matter on record.

9.1 Firstly, the provision of CCA Rules, 2005 laid

down i.e. Rule 18(2)(3) as under :-

"(2) The disciplinary authority, after receipt of the enquiry report as per rule 17 (23) (ii) or as per sub-rule (t), shall, if it disagrees with the findings of the inquiring authority on any article of charge, record its reasons for such disagreement and record its own finding on such charge, if the evidences on record is sufficient for the purpose.

(3) The disciplinary authority shall forward or cause to be forwarded a copy of the inquiry report, together with its own findings, if any, as provided in sub-rule (2), to the government servant who may submit, if he or she so desires, his or her written representation or submission to the disciplinary authority within fifteen days."

9.2 Secondly, the charge alleged at page 23 to the writ

petition is as under :-

पररिशशिष- "क"

(शनियम 17 (3) तथथा शविशनियम 3 दृषव्य) प्रपत- "क"

1. सरिकथारिरी ससेविक कथा निथाम: शरी मनिनोज ककमथारि (आई 0 डरी0-2411)

2. पदनिथाम : कथायर पथालक अशभियन्तथा सम्प्रशत शनिललंशबित Patna High Court L.P.A No.685 of 2024 dt.16-12-2025

3. शसेणरी : -

4. विसेतनि बिबड / गसेड-पसे : -- गसेड पसे०--

5. जन्म शतथथ : 07.01.1955

6. ससेविथाशनिविवृथत्ति ककी शतथथ : 31.01.2015

7. आरिनोप विरर : --

आरिनोप

पकनिपकनि बिथाढ़ सकरिकथा प्रमण्डल , करिशबिगशहियथा, पटनिथा कसे अन्तगर त जल सलंसथाधनि शविभिथाग ककी बिहिह ममूल्य सरिकथारिरी जमरीनि कथा फजर्जी दस्तथाविसेज ततैयथारि करि जमरीनि कनो अशतक्रशमत करितसे हिह ए उस परि बिहिह मलंथजलरी इमथारित (अपथाटर ममट) शनिमथारण ककी कथारिर विथाई ककी जथा रिहिरी हितै।

आरिनोप सलं0-1- जथालसथाजजों कसे दथारिथा बिहिह मलंथजलरी भिविनि बिनिथानिसे हिसेतक आपससे शदनिथालंक 10.01.11 कनो मथालंगरी गई अनिकमशत कनो अमथान्य करिनिसे ककी त्विररित कथारिर विथाई करिनिसे ककी आविश्यकतथा थरी परिन्तक जथानि बिकझ करि आपकसे दथारिथा ऐसथा निहिहीं शकयथा गयथा, थजसकसे थलए आप दनोररी हितै।

आरिनोप सलं0-2- आविरि अनिकमलंडल पदथाथधकथारिरी, निनौबितपकरि कसे दथारिथा अनिकमशत निहिहीं दसेगसे हिसेतक भिसेजसे गयसे प्रशतविसेदनि परि आपकसे दथारिथा अविरि अनिकमलंडल पदथाथधकथारिरी कनो पत दसेनिथा शक ऐसथा प्रशतविसेदनि भिसेजनिथा सहिरी कथायर निहिहीं हितै , यहि आपकसे दथारिथा अविरि अनिकमलंडल पदथाथधकथारिरी कनो धमकथानिसे ककी कथारिर विथाई हितै। इस प्रकथारि आपकथा इस जथालसथाजरी मम सशक्रय सहिभिथाशगतथा एविलं जथालसथाजरी कनो शिहि दसेनिथा स्पष रूप ससे प्रमथाशणत हिनोतथा हितै, थजसकसे थलए आप दनोररी हितै। अनिक0- 1. प्रसेस कतरिण ककी प्रशत ।

2. लरीज ककी प्रशत।

3. शविथध पदथाथधकथारिरी दथारिथा समशपर त प्रशतविसेदनि ककी प्रशत।

4. जथालसथाजनो दथारिथा मथालंग ककी गयरी अनिथापशत प्रमथाण पत ससे सलंबिलंथधत पत ककी छथायथा प्रशत।

5. अविरि प्रम० पदथा० कथा पतथालंक 34 शद0-24.01.11 एविलं कथायर 0 अशभि0 कथा पतथालंक 251 शद0-03.02.11 ककी छथायथा प्रशत

( श्यथाम ककमथारि थसलंहि ) सरिकथारि कसे शविशिसेर सशचिवि।

9.3 Thirdly, the contents of the second show cause

cum disagreement at page 53 and 54 is as follows :-

Patna High Court L.P.A No.685 of 2024 dt.16-12-2025

i=kad & 22@fu0 fl0 ¼iV0½ &03&12@2012@-------

fcgkj ljdkj

ty lalk/ku foHkkx

izs'kd] ";ke dqekj flag ljdkj ds fo"ks'k lfpoA

lsok esa] Jh eukst dqekj] rRdkyhu dk;Zikyd vfHk;ark] lksu ugj ize.My] [kxkSy] eq[;ky; &eq[; vfHk;ark dk dk;kZy;] ty lalk/ku foHkkx] iVukA iVuk] fnukad & 20-01-2014 fo'k; %&f}rh; dkj.k i`PNk ds laca/k esaA

egk"k;] funs"kkuqlkj mi;qZDr fo'k; ds laca/k esa dguk gS fd vki tc ¼ekpZ 2010 ls vDVwcj 2012 rd½ dk;Zikyd vfHk;ark lksu ugj ize.My] [kxkSy esa inLFkkfir Fks rc vkids fo:) ty lalk/ku foHkkx dh cgqewY; ljdkjh tehu ij cgqeaftyh Hkou cukus gsrq vkids ekWxh xbZ vuqefr dks vekU; djus dh Rofjr dkjokbZ ugha djus ,oa voj ize.My inkf/kdkjh] ukScriqj }kjk vuqefr ugha nsus ds izfronsu ij vkids }kjk vuqe.My inkf/kdkjh dks /kedkus ds izFke n`'V;k izekf.kr vkjksiksa ds fy, foHkkxh; vf/klwpuk la[;k 1102 fnukad 10-10-2012 }kjk fcgkj ljdkjh lsod ¼oxhZdj.k fu;a=.k ,oa vihy½ fu;ekoyh 2005 ds fu;e 17 fd rgr foHkkxh; dk;Zokgh izkjEHk dh x;hA lapkyu inkf/kdkjh ls izkIr tkWp izfrosnu dh leh{kk ljdkj ds Lrj ij dh x;hA leh{kk esa ik;k x;k fd lapkyu inkf/kdkjh }kjk eUrO; fn;k x;k fd mDr of.kZr tkylkth ,oa /kks[kk/kM+h dk ekeyk izdk"k esa vkus ds i"pkr tkylkth ds fo:) vki ;Fkksfpr dkjokbZ djus esa lQy ugha jgsA foHkkxh; leh{kk es ik;k x;k fd vki lksu ugj ize.My] [kxkSy esa ekpZ 2010 ls vDVwcj 2012 rd jgs gSAa ml vof/k esa ;g vfrdzfer Hkwfe vkids v/khu FkkA mDr Hkwfe ij tkylkth ,oa /kks[kk/kM+h dj fuekZ.k dk;Z djk;s tkus dks dk;Zokgh vkids inLFkkiu vof/k esa gqbZA bl nkSjku mDr ljdkjh tehu dh jlhn dVrk x;k] ftlesa foHkkxh; inkf/kdkjh ds lkFk&lkFk vapyh; inkf/kdkjh Hkh lafyIr jgsA voj vuqe.My inkf/kdkjh] ukScriqj ds }kjk vuqefr ugha nsus gsrq Hksts x;s i= ij vkids }kjk voj ize.My inkf/kdkjh dks i= nsuk fd ,slk izfrosnu Hkstuk lgh dk;Z ugha gS] ;g d`R; vkids }kjk voj ize.My inkf/kdkjh dks /kedkus dh dkjokbZ gSA bl izdkj vkids fo:) tkylkth esa lfdz; lgHkkfxrk ,oa tkylkth dks "kg nsuk Li'V :i ls izekf.kr gSA leh{kk esa ;g Hkh ik;k x;k fd vkids }kjk inLFkkiu dky esa vfrdzfer Hkwfe dh orZeku Lo:i D;k gS] yht lgh gS ;k xyr gS] bl tkylkth esa fdldh lafyIrrk gS bldh Hkh u rks tkudkjh ysus dh iz;kl fd;k x;k vkSj ugha oLrq fLFkr dk lR;kiu gh fd;k x;kA ;gkW rd fd vkids }kjk iz"kklfud gLr{ksi ds fy, dkjZokbZ ugha dj voj ize.My inkf/kdkjh }kjk vukifRr izek.k i= fuxZr ugha djus dh vuq"kalk dks Hkh utj vankt dj fn;k x;kA tks vkids voS/k dk;Z esa iw.kZ lgHkkfxrk dks iq'V djrk gSA mDRk ds vfrfjDr ;g Hkh ik;k x;k fd mDr vof/k esa mDr vodzfer Hkwfe vkids ize.Myk/khu jgrs gq, Hkh vkids }kjk u rks yht dh lR;rk dh tkWph xbZ vkSj u gh bl yht ds fo:) dkVs x;s jlhn dks dS"k cqd esa ntZ dh xbZA mDr jkf"k ds laca/k eas Hkh fdlh izdkj ds Nku&chu dk iz;kl ugha fd;k x;k] cfYd vius LokFkZ dh iwfrZ ds fy, ,oa ljdkjh lEifRr dks {kfr igqpks ds fu;r ls vukifRr izek.k i= dh ekWx ij Hkh "kh?kzrk ls tkWp iM+rky djus dh dkjZokbZ ds ctk; vius vf/kuLFk inkf/kdkfj;ksa dks bl ekeys esa gLr{ksi ugha djus ds fy, vU;Fkk iz;kl fd;k x;k tks vkids dqfRlr ea"kk dk |ksrd gSA vkids fo:) nksuksa vkjksi izekf.kr gksrs gSaA leh{kksijkUr lapkyu inkf/kdkjh ds eUrO; ls vlgefr trkrs gq, mDr vkjksi dks izekf.kr ik;k x;kA mDr izekf.kr vkjksi ds fy, fuEukafdr Patna High Court L.P.A No.685 of 2024 dt.16-12-2025

vlgefr ds fcUnq ij f}rh; dkj.k i`PNk djus dk fu.kZ; fy;k x;k%& mDRk of.kZr rF;ksa ls Li'V gS fd vkids }kjk foHkkxh; Hkw[k.M dk voS/k :i ls nkf[ky [kkjht djkus gsrq vius v/khuLFkksa ij ncko fn;k x;kA vr,o cgqewY; foHkkxh; Hkw[k.M dk foHkkx ls csn[ky djkus esa vkidh vge Hkwfedk jghA mDr of.kZr fLFkfr esa lapkyu inkf/kdkjh ls izkIr tkWp izfrosnu dh Nk;k izfr layXu djrs gq, vuqjks/k gS fd i= izkfIr ds 15 ¼iUnzg½ fnukas ds vUnj f}rh; dkj.k i`PNk dk tckc lefiZr djus dh d`ik djsaA vxj fu/kkZfjr vof/k esa vkidk tckc vizkIr jgrk gS rks le>k tk,xk fd bl laca/k esa vkidks dqN ugha dguk gS ,slh fLFkfr esa foHkkx ,d i{kh; fu.kZ; ysus ds fy, Lora= gksxkA vuq0&tkWp izfrosnu dh Nk;k izfrA fo"oklHkktu g@&vLi'V 17-01-14 ¼";ke dqekj flag½ ljdkj ds fo"ks'k lfpo 17-01-14

10. From the records of the case, it transpires that in

the enquiry report, the Chief Engineer-cum-Enquiry Officer has

arrived at the finding that the allegations made in the charge

memo are not proved against the writ petitioner-respondent

herein.

11. Learned counsel for the respondent has further

placed before this Court the office order issued from the office

of the Executive Engineer, Sone Canal Division, Khagaul,

Patna, which is available at page no. 102 of the record and reads

as follows dk;Zikyd vfHk;ark dk dk;kZy;

                                        lksu ugj ize.My] [kxkSy] iVuk

                          i=kad%&                       [kxkSy] fnukad%&

                                             &% dk;kZy;&vkns"k%&

eks0 "kdhy [kkW o vU; dk vkosnu fnukad 07-01-2011 vuqyXud lfgr }kjk IykWV ua0& 118 ¼orZeku ,e0 ,0 IykWV&588 ,oa 589½ ij iDdk lajpuk fuekZ.k gsrq vukifRr izek.k i= dh ekWx dh x;hA ijUrq muds }kjk lefiZr dkxtkr QthZ o /kks[kk /kM+h dh fu;r ls rS;kj fd;k x;k ik;k x;kA mYys[kuh; gS fd bl izdkj dks dksbZ yht bl Patna High Court L.P.A No.685 of 2024 dt.16-12-2025

dk;kZy; ls fuxZr ugha gS A mDr ds laca/k esa bl dk;kZy; ds i=kad 1747 fnukad 30-08-2012 }kjk yht dh ewy izfr miyC/k djkus dk vuqjks/k fd;k x;kA ftlds fo:) esa Jh [kkW }kjk vkosnu fnuakd 08-09- 2012 ls iqu% iwoZ dh rjg gh QthZ dkxtkr miyC/k djk;k ik;k x;kA ftlds lanHkZ esa iqu% muls f}rh; i`PNk bl dk;kZy; ls i=kad 1876 fnukad 12-09-2012 }kjk dh x;h rFkk ewy yht dh Nk;k izfr fdlh jktif=r inkf/kdkjh }kjk lR;[email protected] izfr miyC/k djkus dk vuqjks/k fd;k x;k] ijUrq le; lhek lekfIr ds mijkUr Hkh vkt rd muds }kjk ;kfpr yht dh izfr miyC/k ugha djk;k x;kA blls Li'V gS fd Jh [kkW }kjk tkucw> dj /kks[k dh fu;r ls QthZ dkxt rS;kj dj blds vk/kkj ij of.kZr Hkwfe dk jsUV jlhn voj ize.My&inkf/kdkjh] lksu ugj voj ize.My] ukScriqj ls djk;k x;kA Jh [kkW ds vkosnu dks vLohd`r fd;k tkrk gS rFkk QthZ dkxtkrksa ,oa tkylkth ds vk/kkj ij ljdkjh Hkwfe vfrdze.k djus dk nks'kh ikrs gq, Jh [kkW ds fo:) lacaf/kr Fkkuk esa rqjUr izkFkfedh ntZ djus dk vkns"k voj ize.My inkf/kdkjh] lksu ugj voj ize.My] ukScriqj dks fn;k x;k gSA lkFk gh fcuk v/kksgLrk{kjh dh vuqefr izkIr fd;s fcuk vf/kd`r yht dk vfHkys[k ¼dk;kZy; esa miyC/k ugha½ ds vk/kkj ij fnukad 03-01-11 dks jsUV jlhn dkVk x;k rks mlh fuxZr dh frfFk ls jn~n fd;k tkrk gSA

g@& dk;Zikyd vfHk;ark lksu ugj ize.My] [kxkSy] iVuk

12. A bare perusal of the said office orders makes it

evident that Allegation No. 1 is not correct. It further transpires

that whatever was alleged in the charge memo has simply been

repeated and advanced in the disagreement memo. In light of

the office order dated 04.10.2012 contained in Letter No. 2064

issued from the office of the Executive Engineer, Sone Canal

Division, Khagaul, it is clear that the disagreement memo is

unsustainable in law. The charges levelled in the charge memo

have been reiterated in the disagreement memo, which is

impermissible in law.

Patna High Court L.P.A No.685 of 2024 dt.16-12-2025

13. Moreover, Rule 18(2) of the CCA Rules, 2005

mandates that any finding must be confined to the charges as

framed in the charge memo and cannot be based on charges

differently advanced in the disagreement memo. This Court is,

therefore, of the considered view that the disciplinary authority

acted illegally and issued the second show-cause notice in gross

violation of Rule 18(2).

14. Accordingly, we conclude that the findings

recorded by the learned Single Judge in paragraph 18 of the

impugned order are fully in accordance with law and warrant no

interference.

15. In result, the LPA stands dismissed.



                                                                   (Dr. Anshuman, J)

                      Bibek Chaudhuri, J             : I agree.

                                                                   ( Bibek Chaudhuri, J)

Ashwini/-
AFR/NAFR
CAV DATE                08.12.2025
Uploading Date          16.12.2025
Transmission Date
 

 
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