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

Rakesh Roshan Gupta vs The Chairman-Cum- Managing Director, ...
2025 Latest Caselaw 2072 Patna

Citation : 2025 Latest Caselaw 2072 Patna
Judgement Date : 4 March, 2025

Patna High Court

Rakesh Roshan Gupta vs The Chairman-Cum- Managing Director, ... on 4 March, 2025

Author: Partha Sarthy
Bench: Partha Sarthy
          IN THE HIGH COURT OF JUDICATURE AT PATNA
                          Letters Patent Appeal No.283 of 2024
                                           In
                     Civil Writ Jurisdiction Case No.1323 of 2020
     ======================================================
     Rakesh Roshan Gupta Son of Raghunath Prasad Gupta, Resident of Flat No.
     305, C/o- Satyam Apartment, Montessori School Lane, Boring Road, P.S.-
     S.K. Puri, District- Patna
                                                               ... ... Appellant/s
                                         Versus

1.   The Chairman-cum- Managing Director, State Bank of India Nariman Point,
     Mumbai.
2.   The Appellate Authority-cum-Chief General Manager, State Bank of India,
     Local Head Office (LHO), West Gandhi Maidan, Patna.
3.   The Appointing Authority -cum- General Manager, State Bank of Indian,
     Local Head Officer, West Gandhi Maidan, Patna.
4.   The Deputy General Manager (Business and Operation), State Bank of
     India, Zonal Office, Kala Bhawan Road, Purnea.
5.   The Assistant General Manager (Domestic Enquiry), State Bank of India,
     Local Head Office, Patna.
6.   The Chief Manager, State Bank of India, Main Branch, Siwan.
7.   The Manager (Vigilance), State Bank of India, Local Head Office, Patna.
8.    Mr. Kumar Gaurav, Son of Ravindra Prasad, Resident of Mohalla- Jai
      Prakash Nagar, Purnea College Chowk, P.S.and District- Purnea, Erstwhile
      Branch Manager, Agwanpur Branch, Saharsa, at present posted as Manager,
      Personal Banking Branch, Near Dr. I.D. Singh Clinic, New Colony, Naya
      Bazar, Saharsa, Pin Code- 852201, Bihar.
                                                            ... ... Respondent/s
     ======================================================
     Appearance :
     For the Appellant/s    :      Mr. Mrigank Mauli, Sr. Advocate
                                   Mr. Rakesh Kumar Sharma, Advocate
                                   Mr. Sanket, Advocate
                                   Mr. Navin Kumar Singh, Advocate
                                   Mr. Amresh Kumar, Advocate
     For the Respondent/s   :      Mr. Sanjiv Kumar, Advocate
     ======================================================
     CORAM: HONOURABLE THE ACTING CHIEF JUSTICE
                           and
             HONOURABLE MR. JUSTICE PARTHA SARTHY
                     CAV JUDGMENT
     (Per: HONOURABLE MR. JUSTICE PARTHA SARTHY)

      Date : 04-03-2025

                   1. The appellant has filed the instant appeal against
 Patna High Court L.P.A No.283 of 2024 dt.04-03-2025
                                            2/22




         the judgment dated 23.2.2024 passed in CWJC no.1323 of 2020,

         whereby the learned Single Judge was pleased to dismiss the

         writ application. The appellant had filed the writ application

         praying for quashing the order of punishment dated 7.6.2019,

         whereby the punishment of reduction to the post of Award Staff

         fixing the basic pay as Rs.21,240/- per month was imposed on

         the appellant with a further order that the period of suspension

         would be treated not on-duty. The appellant had also prayed for

         quashing the appellate order dated 20.11.2019.

                      2. The relevant facts in brief are that while the

         appellant was posted as the Assistant Branch Manager in the

         Munger Branch of the State Bank of India, an F.I.R. being

         Saharsa Sadar P.S. Case no.341 of 2013 was registered against

         him on 9.7.2013 for offence under sections 406 and 420 of the

         Indian Penal Code. On investigation final form was submitted

         and the same was accepted by the learned Court below on

         24.2.2016

. With the acceptance of the final form, the criminal

case stood closed. The petitioner was proceeded against in a

disciplinary proceeding in terms of Rule 68(1) of the State

Bank of India Officers' Service Rules, 1992 ('the Rules of

1992' in short) on the following charges :-

"(i) On 15.03.2013, you unauthorisedly posted and passed a voucher for Patna High Court L.P.A No.283 of 2024 dt.04-03-2025

Rs.50,000/- for debit to S.B. Account no.

11859364685 of Shri Parmeshwari Thakur and credited the proceeds to your own S.B. Account no. 10789017933, maintained at Munger Branch. Later on, you have restored the amount of Rs.50,000/- to the above mentioned S.B. Account of Shri Parmeshwari Thakur on 25.3.2013 from your O.D. Account no.

10788905146 maintained at Munger Branch.

(ii) On 13.03.2013, you have opened a S.B. Account no. 32880557595 in your own name under the segment "Personal Public-

Others" and under a new CIF no. 86653881021, without obtaining permission from competent authority. In this account, you have concealed your SBI identity, local address and PAN no.

against extant instructions of the Bank.

(iii) You were on unauthorised absence from duty from 10.05.2013 to 05.06.2013."

3. The departmental proceeding started and the

Enquiry Officer submitted an enquiry report dated 6.5.2014, the

summary of the report being that the allegation no. 1 was not

proved while allegation nos. 2 and 3 were found to be proved.

The charges having been partly proved, the disciplinary

authority along with the letter dated 12.5.2014 served a copy of

the enquiry report on the appellant observing that they did not Patna High Court L.P.A No.283 of 2024 dt.04-03-2025

agree with the findings of the enquiring authority with respect to

the allegation no.1. Observing that the disciplinary

authority/appointing authority will take the final decision after

examining the enquiry report, the appellant was given liberty to

file his representation within a period seven days. The appellant

submitted his reply on which the appointing authority by order

contained in letter dated 6.2.2015 imposed the penalty of

dismissal on the appellant.

4. The order of dismissal was challenged by the

appellant in this Court in CWJC no. 4163 of 2015 which was

withdrawn by order dated 19.3.2015. A review application being

Civil Review no. 106 of 2015 preferred by the State Bank of

India against the order dated 19.3.2015 passed in the writ

application was dismissed imposing a cost of Rs. 25,000/- on

the Bank.

5. The appellant preferred a statutory appeal which

was rejected by the appellate authority on 18.9.2015. The

appellant challenged the order of the appellate authority in

CWJC no. 19743 of 2015 which was allowed by order dated

23.4.2018. The learned Single Judge was pleased to set aside the

order of both the disciplinary authority as also the appellate

authority and further directed for reinstatement of the appellant Patna High Court L.P.A No.283 of 2024 dt.04-03-2025

with all consequential benefits, however, observing that it would

be open for the authorities to proceed in the matter expeditiously

from the stage of the second show-cause notice.

6. On the appellant having filed a representation dated

4.5.2018, the Bank ordered for reinstatement of the appellant on

17.7.2018. A second show-cause notice was served by the Bank

on the appellant to which he filed his reply. The appellant

received a communication dated 21.2.2019 from the appointing

authority mentioning therein the reason for the disagreement

with the findings of the enquiring authority and the disciplinary

authority in respect of allegation no.1 contained in the

charge-sheet. The appellant submitted his reply on 12.3.2019.

The appellant thereafter received a letter dated 1.6.2019 from

the appointing authority intimating him that after having

considered the records of the enquiry, it was proposed to impose

the major penalty of removal from the Bank on the appellant

and as such he was given liberty to appear in the office of the

appointing authority and to make submissions as to why the

proposed penalty be not imposed on him. The appellant filed his

reply on 6.6.2019 whereafter, the respondent authorities came

out with an order contained in letter dated 7.6.2019 imposing

the penalty of "Reduction to the post of Award Staff and fixing Patna High Court L.P.A No.283 of 2024 dt.04-03-2025

of basic pay at Rs.21,240/- p.m." in terms of Rule 67(g) and

67(f) of the Rules of 1992 and further that the period of

suspension was to be treated as not on duty. The appeal

preferred by the appellant was rejected by the appellate

authority by order dated 21.11.2019.

7. The appellant challenged both the order of

punishment dated 7.6.2019 passed by the appointing authority

as also the order rejecting the appeal dated 20.11.2019 by the

appellate authority by filing CWJC no. 1323 of 2020. The same

having been dismissed by the learned Single Judge, the instant

appeal has been preferred.

8. It was submitted by Sri Mrigank Mauli, learned

Senior Counsel appearing for the appellant that the learned

Single Judge has not appreciated the allegations and the

explanation furnished by the appellant. As per the enquiry

report, the allegation no. 1 which related to the appellant's

unauthorisedly passing a voucher for Rs.50,000/- for debit of

the amount of Shri Parmeshwari Thakur on 15.3.2013 and

crediting the same in his account on 25.3.2013 is concerned, the

same was not proved. The orders of appointing authority as also

the appellate authority were non speaking and they had not

considered the defence of the appellant nor the statement of Patna High Court L.P.A No.283 of 2024 dt.04-03-2025

Parmeshwari Thakur made before the Judicial Magistrate. It was

submitted that no witness had been produced by the Department

for proving the charges against the appellant and the same was

in teeth of the judgments of the Hon'ble Supreme Court.

Learned Senior counsel in support of his contentions relied on

the judgments of the Hon'ble Supreme Court in the case of

Roop Singh Negi vs. Punjab National Bank [(2009) 2 SCC

570], Deputy General Manager (Appellate Authority) & Ors.

vs. Ajai Kumar Srivastava [(2021) 2 SCC 612] and

Satyendra Singh vs. State of Uttar Pradesh & Anr. [2024

SCC Online SC 3325].

9. Learned Senior counsel appearing for the appellant

further submitted that pursuant to order dated 23.4.2018 passed

in CWJC no.19743 of 2015, whereby having quashed the orders

impugned, while directing for reinstatement of the appellant

with all consequential benefits, liberty was granted to the

authorities to proceed in the matter from the stage of second

show-cause. Though a notice was given by the disciplinary

authority, the matter was referred to the appointing authority

who by letter dated 21.2.2019 issued a show-cause notice to the

appellant differing with the enquiry report and on receipt of the

appellant's reply proceeded to pass the order of punishment on Patna High Court L.P.A No.283 of 2024 dt.04-03-2025

7.6.2019 which was against Rule 68.3(iii) of the Rules of 1992.

It was submitted that the order of the learned Single Judge is not

sustainable, the same be set aside and the instant appeal be

allowed.

10. In response, Sri Sanjiv Kumar, learned Counsel

appearing for the State Bank of India submitted that in the

enquiry conducted, charge no.1 of the three charges was not

proved while the other charges were proved. The

disciplinary/appointing authority differing with the findings of

the Enquiry Officer held charge no.1 also to have been proved

and imposed the punishment of dismissal on the appellant. The

appeal preferred by the appellant was also rejected. It was

submitted by learned counsel for the Bank that though the order

of punishment was set aside in the writ application (CWJC no.

19743 of 2015) preferred by the appellant, however, liberty was

granted to the disciplinary authority to proceed from the stage of

second show-cause notice. Accordingly, the appellant was

served with a second show-cause notice dated 15.9.2018 to

which the appellant filed his reply. Thereafter, the appointing

authority served the appellant with another notice contained in

letter dated 1.6.2019, stating therein that it was proposed to

impose major penalty of 'removal from the Bank' and thus the Patna High Court L.P.A No.283 of 2024 dt.04-03-2025

appellant was called upon to appear for personal hearing and to

make submissions as to why the proposed penalty be not

imposed. The appellant filed his reply and the appointing

authority after considering the same passed a speaking order

imposing the penalty of 'reduction to the post of Award Staff

and fixing of basic pay at Rs. 21,240 p.m.' and further that the

period of suspension will not be treated to be on-duty. The

appellant preferred an appeal against the said order of

punishment which was rejected on 20.11.2019.

11. Learned counsel for the Bank further submitted

that the appointing authority issued reasons for differing with

the findings of the inquiring authority with respect to the charge

no. 1. The power of judicial review on the Constitutional Courts

is not that of an appellate authority, but is confined to the

decision making process. The Court is not expected to

reappreciate the evidence or to go into adequacy thereof. Further

submission made was to the effect that acquittal of the charged

officer in the criminal proceeding did not preclude a

departmental enquiry on the charges of misconduct as object of

both the proceedings were different. Besides the appellant

having opposed calling of the customer as prosecution witness,

the Hon'ble Supreme Court had held that the customer of the Patna High Court L.P.A No.283 of 2024 dt.04-03-2025

Bank need not be involved in a domestic enquiry. It was

submitted that the question was not as to whether there was

mandate of the customer or not, but the question was that the

appellant had no authority to use double entry voucher while

withdrawing the money of a customer. It was finally submitted

that if the disciplinary authority accepts the findings of the

inquiring authority, no detailed reason is required to be

recorded.

12. In support of his contentions, learned counsel for

the Bank relied upon the judgments of the Hon'ble Supreme

Court in the case of Karnataka Power Transmission

Corporation Limited vs. C. Nagaraju & Anr. [(2019) 10 SCC

367], State of Karnataka & Anr. vs. Umesh [(2022) 6 SCC

563], State Bank of India vs. Tarun Kumar Banerjee & Ors.

[(2000) 8 SCC 12], General Manager (P), Punjab & Sind

Bank & Ors. vs. Daya Singh [(2010) 11 SCC 233], State

Bank of India & Ors. vs. Narendra Kumar Pandey [(2013) 2

SCC 740], State Bank of India & Ors. vs. Ramesh Dinkar

Punde [(2006) 7 SCC 212], Suresh Pathrella vs. Oriental

Bank of Commerce [(2006) 10 SCC 572], Boloram Bordoloi

vs. Lakhimi Gaolia Bank & Ors. [(2021) 3 SCC 806] and

S.N. Mukherjee vs. Union of India [(1990) 4 SCC 594]. Patna High Court L.P.A No.283 of 2024 dt.04-03-2025

13. Heard learned Senior counsel for the appellant and

learned counsel for the respondent-State Bank of India.

14. The appellant who was posted as the Assistant

Branch Manager in the State Bank of India was proceeded

against departmentally under the Rules of 1992 on three charges

as stated herein above. The charges were that on 15.3.2013, he

had unauthorisedly posted and passed a voucher of Rs. 50,000/-

for debit of the savings bank account of Shri Parmeshwari

Thakur, credited the proceeds to his own account and later

restored the amount to the account of Shri Parmeshwari Thakur.

The second charge was that on 13.3.2013, he opened a savings

bank account in his name under the segment "Personal Public-

Others" without obtaining permission from the competent

authority and concealing his SBI identity. The third charge was

that he was unauthorisedly absent from duty from 10.5.2013 to

5.6.2013.

15. The enquiry report submitted on 6.5.2014 found

charge no.1 to be not proved while charge nos. 2 and 3 were

found to be proved. It may be mentioned here itself that perusal

of the enquiry report (Annexure-12) shows that the Presenting

Officer presented seven prosecution documents and named one

witness. The sole witness named was also not produced before Patna High Court L.P.A No.283 of 2024 dt.04-03-2025

the Enquiry Officer.

16. The defence of the appellant with respect to

charge no. 1 was that from DEx-5 it was clear that savings bank

account of Shri Parmeshwari Thakur had been debited on the

basis of the instructions given by him. The enquiring authority

taking into consideration the double entry vouchers, with

respect to the transactions both of which contained the debit

confirmation of the account holder came to the conclusion that

they could not be considered as unauthorised transactions and

thus the said charge was not proved.

17. So far as charge no. 2 is concerned with respect to

opening of a savings bank account by the appellant in the

segment "Personal Public-Others" without obtaining permission

from the competent authority and concealing his SBI identity is

concerned, it was the case of the appellant that there was no

circular or rule for taking prior permission from the competent

authority and he had not concealed his identity of being an SBI

employee in opening of the account. The said account was

closed without any transaction. However, the enquiring

authority taking into consideration PEx-3 which was the account

opening form, without the said document having been exhibited

or proved proceeded to place reliance on the same and Patna High Court L.P.A No.283 of 2024 dt.04-03-2025

concluded that the allegation was found to be proved.

18. In case of charge no.3, it was the defence of the

appellant that leave had been duly sanctioned to him from

1.5.2013 to 9.5.2013 for the marriage of his sister, extension of

which was sought further till 25.5.2013. The same was followed

by the illness of his aunt on 25.5.2013 and leading to her death

on 30.5.2013 for which further extension was sought, however

the same was rejected. Soon after communication of the

rejection, he joined. The Enquiry Officer proceeded to hold the

charge to be proved on the basis of the prayer for extension of

leave having been rejected and placing reliance on the

attendance register (PEx-6), which was once again neither

exhibited nor proved, no witness having been examined.

19. At this stage, it would be relevant to refer to the

judgment of the Hon'ble Supreme Court in the case of Roop

Singh Negi (supra), wherein, the Hon'ble Supreme Court had

taken note of the fact that no witness was examined to prove the

documents and the management witnesses had merely tendered

the documents without proving the contents thereof and thus,

the same cannot be treated as evidence. It was held as follows :-

"14. Indisputably, a departmental proceeding is a quasi-judicial proceeding. The enquiry officer performs a quasi-judicial function. Patna High Court L.P.A No.283 of 2024 dt.04-03-2025

The charges levelled against the delinquent officer must be found to have been proved. The enquiry officer has a duty to arrive at a finding upon taking into consideration the materials brought on record by the parties. The purported evidence collected during investigation by the investigating officer against all the accused by itself could not be treated to be evidence in the disciplinary proceeding. No witness was examined to prove the said documents. The management witnesses merely tendered the documents and did not prove the contents thereof. Reliance, inter alia, was placed by the enquiry officer on the FIR which could not have been treated as evidence."

(emphasis supplied)

20. Following the judgment in the case of Roop Singh

Negi (supra), the Hon'ble Supreme Court in the case of

Satyendra Singh (supra) held that even in an ex parte enquiry

it is sine quo non to record the evidence of the witnesses for

proving the charges. It was held as follows :-

"17. Thus, even in an ex-parte inquiry, it is sine qua non to record the evidence of the witnesses for proving the charges. Having tested the facts of the case at hand on the touchstone of the Rules of 1999, and the law as expounded by this Court in the cases of Roop Singh Negi and and Nirmala J. Jhala, we are of the firm view that the inquiry proceedings conducted against the appellant pertaining to charges punishable with major penalty, Patna High Court L.P.A No.283 of 2024 dt.04-03-2025

were totally vitiated and non-est in the eyes of law since no oral evidence whatsoever was recorded by the department in support of the charges"

(emphasis supplied)

21. It may be observed here that so far as the criminal

case is concerned, on investigation having been conducted in

connection with the F.I.R. registered, final form was submitted

in the learned Court below on 30.9.2013 and having gone

through the contents of the material that had transpired in course

of investigation, the learned Additional Chief Judicial

Magistrate-IV, Saharsa was pleased to accept the same by his

order dated 25.2.2016.

22. Learned Senior Counsel appearing for the

appellant has further submitted that notice contained in letter

dated 21.2.2019 was issued to the appellant by the appointing

authority differing with the findings of the Enquiry Officer with

respect to charge no.1. On a detailed reply having been filed by

the appellant, the appointing authority proceeded to pass the

order of punishment dated 7.6.2019. Both the letter dated

21.2.2019 and the order dated 7.6.2019 are contended to be in

violation of Rule 68.3(iii) of the Rules of 1992, relevant part of

which is quoted herein below :-

"68. 3 (i) ......... ............ ............ ......

(ii) The Disciplinary Authority shall, if it Patna High Court L.P.A No.283 of 2024 dt.04-03-2025

disagrees with the findings of the Inquiring Authority on any article of charge, record its reasons for such disagreement and record its record is sufficient for the purpose.

(iii) 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 rule 67 should be imposed on the officer, it shall, not-withstanding anything contained in sub-

rule (4), make an order imposing such penalty.

Provided that where the Disciplinary Authority is of the opinion that the penalty to be imposed is any of the penalties specified in clauses

(e), (f), (g), (h), (i) & (j) of rule 67 and if it is lower in rank to the Appointing Authority in respect of the category of officers to which the officer belongs, it shall submit to the Appointing Authority its recommendations regarding the penalty that may be imposed. Records of the enquiry specified in Clause (xxi) (b) of sub rule (2), shall also be submitted to the Appointing Authority in respect of penalties to be imposed under clauses (f), (g), (h), (i) & (j) of rule

67. The Appointing Authority shall make an order imposing such penalty as it consider in its opinion appropriate."

23. The Rules thus clearly stipulate that in case the

disciplinary authority disagrees with the findings of the

enquiring authority on any article of charge, it is to record its

reason for such disagreement and proceed to impose penalty.

Only when the disciplinary authority is of the opinion that the Patna High Court L.P.A No.283 of 2024 dt.04-03-2025

penalty to be imposed is any of the penalties specified in clauses

(e) to (j) of Rule 67 and it is lower in rank to the appointing

authority in respect of the category of officers to which the

officer belongs that it shall submit its recommendation

regarding the penalty that may be imposed to the appointing

authority and the appointing authority shall make an order

imposing such penalty as it considers in its opinion appropriate.

In view of the clear stipulation in Rule 68.3, quoted above, it

was for the disciplinary authority to record its opinion with

respect to its disagreement with the findings of the enquiring

authority and not refer the matter to the appointing authority as

has been done in the instant case. The Court finds substance in

the submissions made on behalf of the appellant.

24. Coming to the judgments relied upon by learned

counsel for the respondent-Bank, the judgments in the case of

Karnataka Power Transmission Corporation Limited

(supra) and State of Karnataka & Anr. vs. Umesh (supra)

have been cited in support of the contention that rules of

evidence which are applied to criminal cases are distinct from

that governing disciplinary enquiry and thus acquittal of the

charged officer in the criminal proceeding does not preclude a

departmental inquiry on charges of misconduct as object of both Patna High Court L.P.A No.283 of 2024 dt.04-03-2025

the proceedings are different. There can be no dispute with

respect to the proposition of law and as such the appellant was

proceeded against in the departmental proceeding.

25. The next judgment in the case of State Bank of

India vs. Tarun Kumar Banerjee (supra) has been relied upon

to submit that a customer of the Bank need not be involved in a

domestic enquiry as the same would not be conducive to

banker-customer relationship and would not be in the interest of

the Bank. It may be observed here that in the instant case,

though the customer namely Shri Parmeshwari Thakur may not

have been involved in the proceedings conducted against the

appellant, however, this would not absolve the Bank of proving

the charges levelled against the appellant by leading oral

evidence and proving the documents/exhibits being relied upon

by the prosecution as also proving the contents thereof.

26. Two judgments have been relied upon by learned

counsel for the Bank to submit that it is not necessary that in

every case there should be oral evidence. So far as the case of

General Manager (P), Punjab & Sind Bank (supra) is

concerned, the facts of the case were distinct insofar as in the

said case during enquiry the relevant documents in support of

the charges were not only exhibited, but were proved by the Patna High Court L.P.A No.283 of 2024 dt.04-03-2025

cashier of the Bank one Mr. K.P. Singh in his deposition during

the departmental enquiry. In the said case the relevant

documents including the ledger entries were produced through

the witnesses concerned and thus the Hon'ble Supreme Court

held that in the circumstances, the conclusions arrived at by the

Enquiry Officer could not have been held as being without any

evidence in support. So far as the second judgment in the case

of State Bank of India vs. Narendra Kumar Pandey (supra)

is concerned, the facts of the case were different from the

present case. The enquiring authority therein permitted the

charged officer to inspect the record, however, the charged

officer walked out of the enquiry and was later contending that

the enquiring authority should not have relied upon the

documents which were not made available or disclosed to him.

The Hon'ble Supreme Court held that even in an ex parte

enquiry, some evidence is necessary to establish the charges.

Further, when the charged officer denies the charges,

uncontroverted documentary evidence in such situation is

sufficient to prove the charges. It was further held that in some

cases prove may only be documentary and in come cases oral

and the requirement of proof would depend upon the facts and

circumstances of each case.

Patna High Court L.P.A No.283 of 2024 dt.04-03-2025

27. Learned counsel for the Bank has further relied on

the judgments are in the case of State Bank of India vs.

Ramesh Dinkar Punde (supra) and Suresh Pathrella vs.

Oriental Bank of Commerce (supra) to submit that good

conduct and discipline are inseparable from the functioning of

every employee of the Bank. There can never be two views of

the matter.

28. Learned counsel for the Bank has further relied on

the judgment in the case of Boloram Bordoloi (supra) to

submit that in case the disciplinary enquiry accepts the finding

of the enquiring authority, no detailed reason is required to be

recorded in the order imposing punishment. Further reliance has

been placed on the judgment in the case of S.N. Mukherjee

(supra) to submit that if the appellate or revisional authority

affirms the order of punishment, they need not give separate

reasons. Accepting the same, what is also required is that all the

points raised by the applicant be dealt with by the

appellate/revisional authority.

29. The judgments relied upon by learned counsel for

the appellant, in the opinion of the Court are of no assistance to

the appellant in the facts of the instant case. As held in the

judgments referred to herein above, though strict rules of Patna High Court L.P.A No.283 of 2024 dt.04-03-2025

evidence do not apply to a departmental proceeding,

nevertheless, the charges levelled are required to be proved by

leading evidence. Depending on the facts of the case, the

prosecution is required to prove the charges levelled with the

support of documentary evidence together with oral evidence

being led to mark the document as an exhibit, to prove the same

as also the contents thereof.

30. So far as the facts of the instant case are

concerned, a perusal of the enquiry report would show that

besides not finding that charge no.1 was not proved, so far as

charge nos. 2 and 3 are concerned, the enquiring authority has

proceeded to accept the documents which found mention in the

charge-sheet and proceeded to give the finding that the same

were proved. In view of the law laid down by the Hon'ble

Supreme Court in the case of Roop Singh Negi (supra)

followed in the case of Satyendra Singh (supra), no oral

evidence having been led, it was a case of no evidence and thus,

the consequential order of punishment cannot be sustained.

31. The appellate authority also erred in not

considering the points raised by the appellant in the appeal filed

and dealt with herein above and having rejected the appeal.

32. For the reasons stated herein above, in the opinion Patna High Court L.P.A No.283 of 2024 dt.04-03-2025

of the Court, the order of punishment as also the order of the

appellate authority cannot be sustained and are both hereby set

aside.

33. In view of the facts and circumstances of the case,

the order of the learned Single Judge also cannot be sustained

and is set aside.

34. The appeal is allowed with all consequential

benefits with effect from the date of his first dismissal (ie

6.2.2015) which shall be paid to the appellant within a period of

three months from the date of receipt of a copy of this order.

(Partha Sarthy, J)

Ashutosh Kumar, ACJ: I agree.

(Ashutosh Kumar, ACJ)

avinash/-

AFR/NAFR
CAV DATE                29.01.2025
Uploading Date          04.03.2025
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