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

Ravi Ranjan Kumar Gupta vs The State Of Bihar
2025 Latest Caselaw 2052 Patna

Citation : 2025 Latest Caselaw 2052 Patna
Judgement Date : 3 March, 2025

Patna High Court

Ravi Ranjan Kumar Gupta vs The State Of Bihar on 3 March, 2025

Author: Harish Kumar
Bench: Harish Kumar
          IN THE HIGH COURT OF JUDICATURE AT PATNA
                   Civil Writ Jurisdiction Case No.16745 of 2021
     ======================================================
     Ravi Ranjan Kumar Gupta, S/o Nathuni Parsad, R/o Village-Fatehpur, P.S.-
     Jogapatti, District-West Champaran, Bihar, at Present posted as the Sub
     Divisional Public Grievance Redressal Officer, Barh, Patna, Bihar.

                                                                  ... ... Petitioner
                                       Versus
1.   The State of Bihar.
2.   The Principal Secretary, General Administration Department, Government
     of Bihar, Patna.
3.   The Deputy Secretary, General Administration Department, Government of
     Bihar, Patna.
4.   The Commissioner, Darbhanga Division, Bihar.
5.   The District Magistrate, Darbhanga, Bihar.
6.   The Under Secretary, General Administration Department, Government of
     Bihar, Patna.

                                               ... ... Respondents
     ======================================================
     Appearance :
     For the Petitioner/s   :      Mr. Mrigank Mauli, Senior Advocate
                                   Mr. Rakesh Kumar Singh, Advocate
                                   Mr. Sanket, Advocate
     For the State          :      Mr. Manoj Kumar, AC to GP-4
     ======================================================
     CORAM: HONOURABLE MR. JUSTICE HARISH KUMAR
     ORAL ORDER
      Date : 03-03-2025

                     This Court has heard Mr. Mrigank Mauli, learned

      Senior Advocate with Mr. Rakesh Kumar Singh, learned

      Advocate for the petitioner, and Mr. Manoj Kumar, learned

      Advocate for the State.

                     2. The petitioner is aggrieved with the order dated

      03.07.2017

as contained in Memo No. 8003 dated 04.07.2017

issued under the signature of the Under Secretary, General

Administrative Department, Government of Bihar, Patna, Patna High Court CWJC No.16745 of 2021 dt.03-03-2025

(respondent no.6), whereby the petitioner has been inflicted with

the punishment of censure for the year 2012-13 and withholding

of one increment of pay without cumulative effect. The

petitioner also sought quashing of the order dated 09.07.2021

issued by the respondent no.6, by which the review preferred by

him in terms of Rule 24(2) of the Bihar Government Servants

(Classification, Control and Appeal Rules), 2005 (for brevity

'the Rules, 2005') came to be rejected.

3. The brief facts, which led to the filing of the present

writ petition, are that the petitioner joined the Bihar

Administrative Service long back in the year 2000. While the

petitioner was posted as Deputy Collector Land Reforms

(DCLR), Sadar, Darbhanga, the District Magistrate, Darbhanga

through his Memo No. 643 dated 26.02.2013 issued a public

notice for "Settlement of Sairats" for the financial year 2013-14

at district, sub-division and block level within the district of

Darbhanga. The aforesaid settlement was to be done through

open tender on 12.03.2013, 19.03.2013 and 25.03.2013. The

petitioner being the DCLR, Sadar Darbhanga, was also directed

with other officials to ensure that the settlement of Sairats must

be done in the blocks falling under his jurisdiction on stipulated

dates; direction was also issued to publicize this event at mass Patna High Court CWJC No.16745 of 2021 dt.03-03-2025

level. Altogether, 65 Sairats situated under three sub-divisions of

Darbhanga district, namely, Darbhanga Sadar, Biraul and

Benipur were directed to be settled. The petitioner was to ensure

the settlement of 24 Sairats falling under the Darbhanga Sadar.

In consequence to the directives as contained in Memo No. 643

dated 26.02.2013, total 12 Sairats were settled by the petitioner,

out of which 5 Sairats were having minimum fixed value of

more than Rs.50,000/-. Subsequent to the settlement in the

month of July, 2013, the petitioner was transferred to

Kahalgaon, Bhagalpur.

4. In the meantime, based upon the Letter no. 1444

dated 28.12.2013 issued by the Commissioner, Darbhanga

Division, addressed to the Principal Secretary, General

Administrative Department, Government of Bihar, Patna,

showing alleged illegality in the settlement of Gausha Ghat

Mela Sairat, a show-cause notice as contained in Letter no. 2323

dated 18.02.2014 was served upon the petitioner by which he

was directed to submit his explanation. Pursuant thereto, the

petitioner submitted his reply with a categorical averment that

no illegality has been committed in the settlement of Sairats in

question. The explanation of the petitioner did not find favour

and vide Letter no. 6749 dated 12.05.2016, the petitioner was Patna High Court CWJC No.16745 of 2021 dt.03-03-2025

served with 'Prapatra K' along with other documents. In

response to the notice containing "Prapatra K', the petitioner

submitted his detailed reply on 30.05.2016 rebutted the

allegation, inter alia, that the charges levelled against him are

unfounded, based upon wholly incorrect facts. However, the

explanation/reply of the petitioner did not persuade the

disciplinary authority and finally the impugned order of

punishment came be to be passed on 03.07.2017. Against the

order of punishment dated 03.07.2017 (Annexure-1), the

petitioner preferred review application on 19.03.2021 in terms

of the provisions of Rule 24(2) of the Rules, 2005. However, it

came to be rejected being barred by limitation.

5. Mr. Mrigank Mauli, learned Senior Advocate for

the petitioner, assailing the impugned order has taken this Court

through relevant documents and firstly drawn the attention of

this Court to Memo No. 643 dated 26.02.2013 issued by the

District Magistrate, Darbhanga, through which "Settlement of

Sairats" was directed to be settled in three sub-divisions of the

district of Darbhanga. Referring thereto, it is contended that

there was a direction to the District Public Relation Officer,

Darbhanga to get the publication of public notice in two daily Hindi

news papers done for settlement of Sairats. Further, the DCLR Patna High Court CWJC No.16745 of 2021 dt.03-03-2025

was directed to ensure that the settlement of Sairats must be

done on the stipulated dates and, for the said purpose, wide

publication was also to be done. The petitioner being the DCLR,

Darbhanga was only concerned with the settlement of 24 Sairats

falling under the sub-division of Darbhanga Sadar. Out of 24

Sairats, 16 Sairats were having minimum fixed value of Rs.

50,000/-. Before the settlement, in pursuant to the Memo No.

643 dated 26.02.2013, the petitioner issued Letter no. 407 dated

01.03.2013 informing all the Circle Officers of different Circles

of Darbhanga Sadar to widely publicize about the scheduled

programme for settlement of Sairats. The petitioner also got the

public notice, as contained in Memo No. 643, displayed at the

notice board of his office. On the scheduled date of 12.03.2013,

7 Sairats were settled through open tender, out of which 3

Sairats were having minimum fixed value of above Rs.50,000/-.

Further on 19.03.2013, a total number of 5 Sairats were having

the minimum reserved value of about Rs. 50,000/-. On the fixed

day on 25.03.2013, no bidder turned up, so none of the Sairats

could be settled. Thus, the total 12 Sairats were settled by the

petitioner, out of which, 5 Sairats were having the minimum

fixed value of more than Rs.50,000/-.

6. Adverting the aforesaid facts, learned Senior Patna High Court CWJC No.16745 of 2021 dt.03-03-2025

Advocate for the petitioner has further drawn the attention of

this Court to the Letter no. 1444 dated 28.12.2013 issued by the

Commissioner, Darbhanga Division to the Principal Secretary,

General Administrative Department, through which it has been

informed, inter alia, that the settlement of altogether 20 Sairats

having the minimum reserved value of above Rs.50,000/- took

place through open bid without publication of the general notice

in the two daily Hindi news papers, contrary to the guidelines

and the letters issued by the department, which led to the

institution of C.W.J.C. No. 14491 of 2013 [Uma Dhar Yadav

v. The State of Bihar and Others], questioning the legality of

the settlement before the Hon'ble Court. This letter led to

issuance of show-cause notice to the petitioner which was

elaborately responded, referring to the letter contained in Memo

No. 643 dated 26.02.2013 that for publication of the general

notice in two daily Hindi news papers, the direction and

responsibility was fastened with the District Public Relation

Officer, Darbhanga and the petitioner was only directed to

ensure publicizing about the scheduled programme for

settlement of Sairats, which was duly ensured by the petitioner.

Moreover, information with respect to the settlement which took

place on 12.03.2013 and 19.03.2013 was duly forwarded to the Patna High Court CWJC No.16745 of 2021 dt.03-03-2025

District Magistrate on the date of settlement itself in compliance

with the Memo No. 643 dated 26.02.2013. Notwithstanding the

detailed explanation clarifying the entire position; the petitioner

was served with the "Prapatra K' for holding of major

departmental enquiry along with such documents by which the

articles of charges are proposed to be sustained. Bare perusal of

the "Prapatra K" dated 11.05.2016, the imputation levelled

against the petitioner, prima facie, based upon an incorrect

factual facts that the petitioner being the DCLR, Darbhanga has

settled 16 Sairats, exceeding his jurisdiction having the

minimum reserved value of more than Rs.50,000/- without

publicizing the notice for settlement in two daily Hindi news

papers.

7. Learned Senior Advocate for the petitioner, with

reference to the aforesaid facts, has contended that the petitioner

had not settled 16 Sairats for the financial year 2013-14, which

had minimum reserved value for more than Rs.50,000/- and thus

the acts which were not even attributable to the petitioner have

made part of the "Prapatra K'. The aforesaid facts brought to the

knowledge of the disciplinary authority and a detailed

explanation with reference to the Memo No. 643 dated

26.02.2013 vis-a-vis the responsibility of the petitioner in Patna High Court CWJC No.16745 of 2021 dt.03-03-2025

causing the settlement of Sairats, nonetheless, the impugned

order came to be passed without any enquiry, much less required

under Rules, 2005, especially incorporated under Rule 17

thereof. It is urged that none of the mandatory prescriptions as

prescribed for major departmental enquiry under Rule 17 of the

Rules, 2005 was followed. The impugned order came to be

passed without appointing the Enquiry Officer and without any

enquiry. Neither there is any Presenting Officer nor even the

petitioner has been accorded the opportunity of personal

hearing. Without producing the oral and documentary evidence

by the Presenting Officer on behalf of the Government to prove

the charges against the petitioner, the charges allegedly held to

be proved; there is no examination of any witness, all the more,

Letter no. 70 dated 01.03.2013 and Letter no. 2671 dated

02.12.2013, which have been obtained by the petitioner under

the Right to Information Act, 2005 (for short 'the Act, 2005')

revealed that the publication of notice in two daily newspapers

could not be done due to the fault on the part of the office of the

Director Information and Public Relations Department,

Government of Bihar. Learned Senior Advocate, strenously

argued that while issuing the impugned order, the respondents

have not adhered to the mandatory provisions of Rule, 18(5) of Patna High Court CWJC No.16745 of 2021 dt.03-03-2025

the Rules, 2005 and once the departmental proceeding was

initiated under Rule 17 of the Rules, 2005 for imposing major

punishment, the respondent authorities cannot be allowed to

render a complete go by to the mandatory prescriptions as

provided under Rule 17 of the Rules, 2005; even though, later

on, minor punishment has been inflicted upon the petitioner. It is

lastly contended that the impugned order is not sustainable in

the eyes of law as it suffers from manifest non-consideration of

the issues raised by the petitioner, apart from the same being

cryptic, no reason has been assigned. The impugned order

passed by the reviewing authority whereby the review

application filed by the petitioner is held to be time barred; it

has castigating effect, inasmuch as the petitioner has not been

given promotion against the post of Deputy Secretary whereas

the persons junior to him, have already been given promotion to

the post of Deputy Secretary, apart from not extending the 1 st

and 2nd MACP with effect from the date from which the

petitioner was otherwise eligible. Hence, the reviewing

authority ought to consider the review application on merit(s).

To support the aforesaid contentions, reliance has also been

placed on the various decisions of this Court rendered by the

learned Division Bench of this Court in the cases of Ashok Patna High Court CWJC No.16745 of 2021 dt.03-03-2025

Kumar Singh v. The State of Bihar and Others [L.P.A. No.

861 of 2019], Manoranjan Singh v. The State of Bihar and

Others [L.P.A. No. 706 of 2019] and Satyendra Kumar v.

The State of Bihar and Others [L.P.A. No. 1326 of 2019].

8. Mr. Manoj Kumar, learned Advocate for the State,

dispelling the afore-noted contentions has vehemently opposed

the writ petition on account of the delay and laches on the part

of the petitioner. It is contended that the impugned order of

punishment was passed way back on 03.07.2017 but the review

application under Rule 24(2) of the Rules, 2005 came to be

preferred almost about four years. In fact, the review application

was nothing but a move to get the delay condoned and to move

this Court; moreover the law does not permit a belated resort to

the extraordinary remedy. Delay or laches is one of the factors,

which may lead to refusal to invoke the extraordinary powers of

the High Court, if the delay has not been explained properly.

Reliance has also been placed on the judgments of the Hon'ble

Supreme Court as well as of this Court in the cases of P.

Sadasivaswamy v. State of Tamil Nadu [(1975) 1 SCC 152]

State of Jammu and Kashmir v. R.K. Zalpuri and Others

[(2015 (4) PLJR (SC) 480], Surajdeo Lal v. State of Bihar

[2015 (2) PLJR 793] and Nageshwar Singh v. Union of India Patna High Court CWJC No.16745 of 2021 dt.03-03-2025

[2015(4) PLJR 935].

9. Referring to the averments made in the counter

affidavit, learned Advocate for the State further contended that

settlement of Sairats of minimum reserved value of more than

Rs. 50,000/- was to be done only after publication of notice in

two daily Hindi newspapers in terms with the provisions laid

down in the Government letter issued time to time by the

Revenue and Land Reforms Department. Despite knowing the

aforesaid facts, the settlement of Sairats, as admitted by the

petitioner which have minimum reserved value of more than

Rs.50,000/- clearly proves the charges levelled against the

petitioner. Moreover, the impugned punishment is minor in

nature and thus the statutory prescriptions as provided under

Rule 17 of the Rules, 2005 is/are not applicable. The petitioner

has been offered ample opportunity and all his

explanations/replies were duly considered before inflicting the

punishment.

10. Before coming to the merit(s) of this case, it

would be apt and proper to deal with the preliminary objection

raised by the learned Advocate for the State in respect to the

delay and laches on the part of the petitioner in approaching this

Court.

Patna High Court CWJC No.16745 of 2021 dt.03-03-2025

11. The issue regarding delay and laches had immense

significance and if the Court while exercising the extraordinary

writ jurisdiction finds that the claims raised are stale in nature

and the delay is unexplained on the part of the litigant, it

deserve to be thrown overboard at the very threshold, is the

settled legal position.

12. In the case of City and Industrial Development

Corporation v. Dosu Aardeshir Bhiwandiwala and Others

[(2009) 1 SCC 168], the Apex Court has cautioned that while

dealing upon the jurisdiction under Article 226 of the

Constitution, is duty bound to consider whether "(a)

adjudication of writ petition involves in complex of disputed

question of fact and whether they can be satisfactorily resolved;

(b) the petition reveals of materials facts;(c) the petitioner has

any alternative or effective remedy for the resolution of the

dispute; (d) person invoking the jurisdiction is guilty of

unexplained delay and laches;(e) ex facie barred by any laws of

limitation; (f) grant of relief is against public policy or barred by

any valid law; and host of other factors."

13. Delay or laches is one of the factors which is

borne in mind by the High Court when they exercise their

discretionary powers under Article 226 of the Constitution and Patna High Court CWJC No.16745 of 2021 dt.03-03-2025

if there is such negligence or omission on the part of the

applicant to assert his right has taken in conjunction with the

lapse of time and other circumstances, causes prejudice to the

opposite party. The High Court may refuse to invoke its

extraordinary power in an appropriate case, is the observation of

the Hon'ble Supreme Court in the case of Karnataka Power

Corporation Limited through its Chairman and Managing

Director and Another v. K. Thangappan and Another

[(2006) 4 SCC 322].

14. As a Constitutional Court, it has a duty to protect

the rights of the citizen but simultaneously it is to keep itself

alive to the primary principle that when an aggrieved person,

without adequate reason, approaches the Court at his own

leisure or pleasure, the Court would be under legal obligation to

scrutinize whether the lis at a belated stage should be

entertained or not. Be it noted, delay comes in the way of equity

[vide Chennai Metropolitan Water Supply and Sewerage

Board and Others v. T.T. Murli Babu (2014) 4 SCC 108].

15. The Hon'ble Suprme Court in the case of Union

of India and Others v. Tarsem Singh [(2008) 8 SCC 648],

while discussing the issue of delay and laches as summarized

that service matters claimed, normally are rejected either on Patna High Court CWJC No.16745 of 2021 dt.03-03-2025

limitation where limitation period is prescribed or on the ground

of delay/laches where there is no limitation. However, an

exception to this principle enunciated that the cases of

continuing wrong which can be entertained despite delay with a

clear caution that this exception does not apply where interest of

third party, as in the case of seniority or promotion are affected.

The Hon'ble court made it clear that where the service related

claim is based on for wrong continuing, relief can be granted

even if there is a long delay in seeking remedy, with reference to

the date on which the continuing wrong commenced, if such

continuing wrong creates a continuing source of injury.

16. In the case of Tukaram Kana Joshi and Others

v. Maharashtra Industrial Development Corporation and

Others [(2013) 1 SCC 353], the Hon'ble Supreme Court has

ruled that "delay and laches is adopted as a mode of discretion

to decline exercise of jurisdiction to grant relief. The Court is

required to exercise judicial discretion. The said discretion is

dependent on facts and circumstances of the cases. Delay and

laches is one of the facets to deny exercise of discretion. It is not

an absolute impediment. There can be mitigating factors,

continuity of cause of action, etc. That apart, if whole thing

shocks the judicial conscience, then the Court should exercise Patna High Court CWJC No.16745 of 2021 dt.03-03-2025

the discretion more so, when no third party interest is involved.

Thus analysed, the petition is not hit by the doctrine of delay

and laches as the same is not a constitutional limitation, the

cause of action is continuous and further the situation certainly

shocks judicial conscience". And again:- No hard and fast rule

can be laid down as to when the High Court should refuse to

exercise its jurisdiction in favour of a party who moves it after

considerable delay and is otherwise guilty of laches. Discretion

must be exercised judiciously and reasonably. In the event that

the claim made by the applicant is legally sustainable, delay

should be condoned. In other words, where circumstances

justifying the conduct exist, the illegality which is manifest,

cannot be sustained on the sole ground of laches. When

substantial justice and technical considerations are pitted

against each other, the cause of substantial justice deserves to

be preferred, for the other side cannot claim to have a vested

right in the injustice being done, because of a non-deliberate

delay. The court should not harm innocent parties if their rights

have in fact emerged, by delay on the part of the Petitioners."

17. Having carefully gone through the afore-noted

rulings, there is no difficulty to summarize that if any wrong gives a

continuing source of injury; rendering cause of action in continuity Patna High Court CWJC No.16745 of 2021 dt.03-03-2025

and there are mitigating circumstances, shocking the judicial

conscience; more so, when no third party right is created during

the interregnum period, there is no impediment to exercise the

discretion judiciously and reasonable; keeping in mind the

doctrine of delay and laches cannot put any fetter to the power

envisaged under Article 226 of the Constitution of India.

18. Now coming to the case in hand, indisputably, the

impugned order came to be passed way back on 04.07.2017 and

the petitioner did not assail the same till the punishment affected

the right of the petitioner in getting the benefit of 1 st and 2nd

MACP as well as promotion to the post of Deputy Secretary.

Though this Court is of the view that there is admitted delay and

laches on the part of the petitioner but considering the cascading

effect on his promotional avenues and extending the benefit of

1st and 2nd MACP with effect from the date from which the

petitioner is otherwise eligible, which has certainly a continuing

source of injury qua the impugned order, which is manifestly

illegal and non est in the eyes of law, this Court finds it a fit case

to exercise its prerogative writ jurisdiction for the ends of

justice.

19. From the materials available on record, it clearly

reveal that the memo of charge was completely based upon Patna High Court CWJC No.16745 of 2021 dt.03-03-2025

incorrect facts, alleging settlement of 16 Sairats, which do not

have the minimum reserved value of more than Rs. 50,000/-, out

of 65 Sairats for the financial year 2013-14; although the

petitioner being DCLR, Darbhanga Sadar was concerned with

only 12 Sairats, which were settled by him on 12.03.2013 and

19.03.2013 and out of which only 5 Sairats were having the

minimum fixed value of more than Rs. 50,000/-. Based upon

such incorrect charges, which was duly refuted by the petitioner

in his show-cause reply, the finding of the disciplinary authority

in no circumstances, sustained in law as well as on facts. Memo

No. 643 dated 26.02.2013, which is made the very basis to

prove the charges easily demonstrates that publication of

general notice in two daily Hindi newspapers was attributed to

the District Public Relation Officer, Darbhanga. All the DCLR

of different sub-divisions of the district of Darbhanga were

specifically directed to ensure settlement of Sairats on the date

fixed by the District Magistrate, Darbhanga and for the said

purpose, wider publication was to be done. This fact has also

been corroborated by the letters as contained in Annexure-13

series obtained under the Act, 2005 to the effect that notice

could not be published in the daily newspapers by the

Department of Information and Public Relation, due to Patna High Court CWJC No.16745 of 2021 dt.03-03-2025

procedural delay.

20. Once, a departmental proceeding is initiated with

the issuance of the memo of charge, which clearly talks about

'major enquiry', hence, even for the purposes of inflicting minor

punishment, Rule 18 of the Rules, 2005 cannot be given a go by.

21. It would be worth benefiting to quote Rule 18 of

the Rules, 2005 hereunder:-

"18. Action on the inquiry report-

(1) The disciplinary authority, if it is not itself the inquiring authority may, for reasons to be recorded by it in writing, may remit the case to the inquiring authority for further inquiry and report and the inquiring authority shall thereupon proceed to hold the further inquiry according to the provisions of Rule 17 as far as may be.

(2) The disciplinary authority, after receipt of the enquiry report as per rule 17 (23) (ii) or as per sub-rule (1), 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 Patna High Court CWJC No.16745 of 2021 dt.03-03-2025

written representation or submission to the disciplinary authority within fifteen days.

(4) The disciplinary authority shall consider the representation or submission, if any, submitted by the government servant before proceeding further in the manner specified in sub rules (5) and (6).

[underline supplied] (5) If the disciplinary authority having regard to its findings on all or any of the articles of charge, is of the opinion that any of the penalties specified in clauses (i) to (v) of rule 14 should be imposed on the government servant, it shall, notwithstanding anything contained in rule-19, make an order imposing such penalty.

(6) If the disciplinary authority, having regard to its findings on all or any of the articles of charge and on the basis of the evidence adduced during the inquiry is of the opinion that any of the penalties specified in [clauses (vi) to (xi) of Rule 14] should be imposed on the Government servant, it shall make an order imposing such penalty and it shall not be necessary to give the government servant any opportunity of making representation on the penalty proposed to be imposed:

(7) Notwithstanding anything contained in sub-rule (5) and (6), in every case where it is necessary to consult the Commission, the Commission shall be consulted and its advice shall be taken into consideration before making any Patna High Court CWJC No.16745 of 2021 dt.03-03-2025

order imposing any penalty on the Government servant."

22. Once the procedure for imposing major penalty, as

is writ large from the memo of charge, was initiated against the

petitioner then it was incumbent upon the disciplinary

authorities to adhere with the statutory prescriptions as provided

under Rule 17 of the Rules, 2005. Only after the submission of

the enquiry report by the Conducting Officer, if the disciplinary

authority is of the opinion that any of the penalties specified in

Clause 1 to 5 of Rule, 14 of the Rules, 2005 should be imposed

on the Government servant, it shall, notwithstanding anything

contained in Rule 19, make an order of such penalty.

23. This Court finds that in response to the memo of

charge, the petitioner submitted his detailed explanation, upon

which comments were asked for by the Divisional

Commissioner and based upon his comments, the impugned

order of punishment came to be passed. Thus, there is no

hesitation to hold that the order of punishment has been inflicted

without application of independent mind.

24. Coming to the impugned order, this Court also

finds that there is no discussion to any of the defence and the

grounds taken by the petitioner as to why the same are not

acceptable to the disciplinary authority. It only speaks that the Patna High Court CWJC No.16745 of 2021 dt.03-03-2025

department has found that the settlement of Sairats took place

without publication of the notice in the two daily Hindi

newspapers and thus the petitioner has been found guilty for the

same.

25. Time without number, the Courts have observed

that it is an implied principle of law that any order having civil

consequences should be passed only after following principles

of natural justice.

26. The learned Division Bench of this Court in the

case of Kems Services Private Limited through its Managing

Director Mr. Mohan Kumar Khandelwal v. State of Bihar

and Others [2014(1) PLJR 622], held that the "final order

must display complete application of mind to the grounds

mentioned in the show-cause notice, the defence taken in reply,

followed by at least a brief analysis of the defence supported by

reasons while it was not acceptable. To hold that the cause

shown can be cursorily rejected in one line by saying that it was

not satisfactory or acceptable in our opinion shall be vesting

completely arbitrary and canalize powers in the authority. In a

given situation, if the authority concerned finds the cause shown

to be difficult to deal and reject, it shall be very convenient for

him not to discuss the matter and reject it by simply stating that Patna High Court CWJC No.16745 of 2021 dt.03-03-2025

it was not acceptable. Reasons have been held to be the hurt

and sould of an order giving insight to the mind of the maker of

the order, and that he considered all relevant aspect and

eschewed irrelevant aspects."

27. The significance of assigning reasons by quasi

judicial authority has been elaborately summarized by the Apex

Court in the case of Kranti Associates and Another v. Masood

Ahmad Khan and Others [(2010) 9 SCC 496] mandating a

quasi judicial authority must record reasons in support of its

conclusions.

28. For imposition of even minor penalty with

reference to certain alleged allegations and if they are disputed,

the concerned authority was required to initiate departmental

inquiry after giving due opportunity to the aggrieved persons.

The materials, available, on record clearly reveal that there is no

iota of reference to holding of an inquiry, furnishing of

inquirying officer's report, show cause notice, reply to the show

cause notice. In an identical situation, the learned Division

Bench of this Court in the case of Manoranjan Singh (supra),

has held that assuming that regular departmental inquiry has

not been initiated with a view of imposing minor penalty, while

issuing show cause notice and seeking appellant's reply. Even in Patna High Court CWJC No.16745 of 2021 dt.03-03-2025

such circumstances, formalities are required to be followed by

the disciplinary authority insofar as issuing show cause notice

and receipt of aggrieved persons' reply/explanation. The

contention raised by the aggrieved persons must be reflected in

the order after due analyzing each of the contention.

29. The learned Division Bench of this Court in the

case of Satyendra Kumar (supra), has also observed that the

impugned order(s) inflicting even minor punishment must

reflect reference to the reply filed on behalf of the delinquent

failing which the impugned order(s) shall be vulnerable to

interfere on account of non application of mind.

30. To summarize, it would be relevant herein that a

disciplinary authority is under obligation to provide

consideration of the entire circumstances of the case in order to

decide the nature and extent of penalty to be imposed. The

delinquent is entitled to the consideration of the show-cause by

the Disciplinary Authority and the application of mind of said

authority is imperative, before imposing any punishment. Thus,

where no reason is assigned as to why the reply is found

unsatisfactory and punishment is imposed thereupon, it only

becomes apparent that there has been no application of mind by

the authority for giving of reasons in support of an order, which Patna High Court CWJC No.16745 of 2021 dt.03-03-2025

affects a person's basic need of the principles of natural justice

[vide The State of Bihar and Others v. Arun Kumar and

Another (L.P.A. No. 837 of 2023)].

31. In view of the discussions made hereinabove as

also the settled legal position, this Court finds the impugned

order dated 03.07.2017 as contained in Memo No. 8003 dated

04.07.2017 is unsustainable in law and thus it is hereby set

aside. On account of setting aside of the original order of

punishment, the subsequent order dated 09.07.2021 passed by

the reviewing authority, rejecting the review application of the

petitioner on the point of limitation, is also set aside.

32. The writ petition stands allowed.

33. Pending application, if any, shall also stands

disposed off.

34. There shall be no order as to cost(s).

(Harish Kumar, J) rohit/-

AFR/NAFR                NAFR
CAV DATE                NA
Uploading Date          06-03-2025
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