Friday, 08, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Santosh Kumar Rai vs The Union Of India And Ors
2025 Latest Caselaw 8 Patna

Citation : 2025 Latest Caselaw 8 Patna
Judgement Date : 1 May, 2025

Patna High Court

Santosh Kumar Rai vs The Union Of India And Ors on 1 May, 2025

Author: Anshuman
Bench: Anshuman
         IN THE HIGH COURT OF JUDICATURE AT PATNA
                   Civil Writ Jurisdiction Case No.8388 of 2018
     ======================================================
     Santosh Kumar Rai Son of Sri Shrikant rai, Resident of Village and P.O.-
     Diyaman, P.S.-Krishna Brahm, District-Buxar.

                                                                  ... ... Petitioner/s
                                         Versus
1.   The Union Of India
2.   The Inspector General WS, Central Industrial Security Force Ministry of
     home affairs. Keosun Com
3.   The Deputy Inspector General, Central Industrial Security Force CISF DAE
     Zonal Hors. ECIL Post, Hyd
4.   The Commandant, Central Industrial Security Force CISF Unit, DAE
     Kalpallam, Kanchaeepuram, District

                                               ... ... Respondent/s
     ======================================================
     Appearance :
     For the Petitioner/s   : Mr.Nand Gopal Mishra, Advocate
     For the Respondent/s   : Mr. Mr. Amarrendra Nath Verma, Sr. Panel Counsel
                              Mr. Mukesh Kumar, CGC
     ======================================================
     CORAM: HONOURABLE MR. JUSTICE DR. ANSHUMAN

                                 ORAL JUDGMENT

      Date : 01-05-2025
                Heard learned counsel for the petitioner and the Union

      of India.

                  2. The present writ petition seeks the following

      reliefs:

                            "i) To quash the removal order dated
                   11.12.2006

issued by the Commandant, CISF Unit, DAE Kalpakkam, Tamil Nadu (Order No. 4767) (Annexure-5);

ii) To quash the appellate order dated 05.05.2008 passed by the Deputy Inspector General, CISF DAE Zonal Headquarters, Hyderabad (Order No. 1633) (Annexure-7), and the revisional order dated 04.01.2016 passed by the Inspector General Patna High Court CWJC No.8388 of 2018 dt.01-05-2025

(W.S.), CISF, Navi Mumbai (Order No. 00044) (Annexure-11), both upholding the penalty of removal;

iii) To direct the respondents to reinstate the petitioner in service with continuity and all consequential benefits."

3. Learned counsel for the petitioner submits that the

petitioner was appointed as a Constable (No. 014380541) in

CISF on 19.05.2001. While posted at DAE Unit, Kalpakkam

(Tamil Nadu), the region was struck by a tsunami on

26.12.2005. The petitioner was assigned rescue and recovery

duties, including handling dead bodies. After the rescue

operation, the petitioner did not feel well and applied for leave,

which was granted to him from 01.02.2006 to 15.02.2006, and

further granted paternity leave from 16.02.2006 to 02.03.2006.

It has been further submitted by learned counsel for the

petitioner that the impact of tsunami rescue operation was so

deep in the mind of the petitioner that while availing his leave at

his native place, his family observed signs of abnormal

behavior. He was consulted a doctor who referred him to a

psychiatrist at Kanke, Ranchi, vide prescription dated

20.02.2006. Pursuant to medical advice, the petitioner visited to

Ranchi on 26.02.2006 and began treatment under a psychiatrist.

He was diagnosed with Schizoaffective Psychosis, a condition Patna High Court CWJC No.8388 of 2018 dt.01-05-2025

requiring long-term treatment. The petitioner remained under

doctor's care from 26.02.2006 to 08.03.2008 and, during this

period, was mentally unfit to make decisions, including those

related to his employment. The doctor at Ranchi issued fitness

certificate on 08.03.2008. However, he had already reported to

his unit in January 2008 intending to resume duty. There, he

came to know about of his removal from service. On requesting

the removal order, he was told it had already been sent. The

petitioner then submitted applications dated 09.01.2008 and

21.01.2008 via speed post to the Commandant requesting a copy

of the charge sheet, inquiry report, and removal order for the

purpose of filing an appeal. Thereafter, the removal order dated

11.12.2006 was eventually delivered to him by the local police

on 29.02.2008, sent under letter No. 384 dated 30.01.2008.

Learned counsel further submits that from the removal order it

transpirs that an ex parte departmental proceeding had been

conducted against him for overstaying leave and failing to

respond to call-up letters.

4. It is further submitted that prior to the passing of

the impugned removal order, the petitioner was never served

with the charge sheet, show cause notice, inquiry report, witness

depositions, or any other relevant documents. At the time of the Patna High Court CWJC No.8388 of 2018 dt.01-05-2025

inquiry, he was undergoing psychiatric treatment at Kanke.

Though the order claims that the charge sheet was served to his

mother at his father's residence on 08.08.2006 (as it could not be

personally served), the petitioner was not in a mental state to

receive or respond to it. Thus, effective service of documents

and a meaningful opportunity to defend himself were absent.

5. Learned counsel further submits that upon

receiving the fitness certificate on 08.03.2008, the petitioner

promptly filed an appeal before the Deputy Inspector General,

DAE, Hyderabad on 25.03.2008, explaining that he was

mentally unwell and under treatment during the period of

inquiry. Hence, he submits that the proceeding was conducted

ex parte without serving him charges or giving an opportunity to

be heard and the same is void and unjust. The appellate

authority also, without due consideration of the petitioner's

medical condition, dismissed the appeal. Learned counsel

further submits that the C.I.S.F. authority erroneously and

insensitively doubted the authenticity of his treatment, noting

that he was not admitted in a hospital and only visited the doctor

on 08.03.2008 to obtain a fitness certificate. The authority of the

C.I.S.F. also relied on two resignation applications sent by the

petitioner on 05.09.2006 and 05.10.2006, ignoring that these Patna High Court CWJC No.8388 of 2018 dt.01-05-2025

were made while he was mentally unfit and under psychiatric

care.

6. The removal significantly worsened the petitioner's

mental health, and he had to undergo further treatment from

04.08.2008 to 05.01.2015. As a result, he could not file a

revision against the appellate order within the statutory period.

On medical advice, he later submitted a representation to the

Hon'ble Home Minister, Government of India, narrating his

ordeal. This was treated as a revision petition by the Inspector

General, CISF, Navi Mumbai, who also rejected it without

adequately addressing the facts.

7. Learned counsel for the petitioner further submits

that the entire disciplinary proceeding was fundamentally

flawed and not in accordance with established legal principles.

There is no evidence that the petitioner was served with critical

documents during the inquiry. Despite credible medical

evidence showing he was undergoing psychiatric treatment, the

authorities wrongly treated his ailment as fabricated.

8. Learned counsel refers to a similar case (C.W.J.C

No. 12635/2002), where this Hon'ble Court held that removal

from service in ex parte proceedings without serving charges

was illegal and quashed the dismissal order. It is submitted that Patna High Court CWJC No.8388 of 2018 dt.01-05-2025

this precedent, among other relevant considerations, was

completely ignored by the authorities in the petitioner's case.

9. To substantiate his argument, learned counsel for

the petitioner relied on a judgemnt passed by Hon'ble Supreme

Court of India in the case of Krushnakant B. Parmar V. Union

of India and Anr. Reported in 2012(3) SCC 178 :: 2012(3) SCR

484 and submits that absence from duty without any application

or prior permission may amount to unauthorized absence, but it

does not always mean willful and in compelling circumstances

beyond his control like illness, accident, hospitalization, etc, but

in such case the employee cannot be held guilty of failure of

devotion to duty or behavior unbecoming of a Government.

10. Learned counsel relied another judgement

rendered in the case of Sanjay Kumar Vs. the State of Bihar

and Ors. reported in 2008(1) PLJR 449 :2008(1)BBCJ 504 in

which it has been held that a person cannot be punished for the

same offence twice.

11. Learned counsel further submits that this Hon'ble

Court in case of Mohan Pandey Vs. Union of India in CWJC

NO. 12635 of 2002 passed vide in its order dated 31.01.2005

whereby the Hon'ble Court pleased to set aside the punishment

order on the ground that when a proceeding is initiated notices Patna High Court CWJC No.8388 of 2018 dt.01-05-2025

has to be issued and served upon the delinquent and where there

is nothing to show that notices were served and charge were

furnished to the delinquent then in that case the punishment

order shall not survive. In this background, learned counsel for

the petitioner submits that the order awarding punishment from

removal of service by the Commandant (Annexure-5), order

passed by the appellate authority by D.I.G., C.I.S.F. and the

revisional order passed by the I.G. (Annexure-11), all be set

aside and the petitioner be reinstated in service with all

consequential benefits.

12. Learned counsel for the Union of India submits

that the present case is fit for dismissal as all the impugned

orders, namely, the original order, appellate order, and the

revisional order, have been passed strictly in accordance with

the provisions of the CISF Rules, 2001. It is further submitted

that three charges were levelled against the petitioner: Charge I:

The petitioner was granted 15 days of Earned Leave from

01.02.2006 to 15.02.2006 and 15 days of Paternity Leave from

16.02.2006 to 02.03.2006, along with two days' permission on

30.01.2006 and 31.01.2006. However, he failed to report for

duty on 03.03.2006 upon expiry of his leave and continued to

overstay without any intimation or approval, which constituted Patna High Court CWJC No.8388 of 2018 dt.01-05-2025

gross indiscipline, misconduct, and dereliction of duty as a

member of an armed force. Charge II: The petitioner failed to

respond to a call-up letter dated 10.03.2006 and did not inform

the department about the change in his residential address. As a

result, official communications sent to his last known address

were returned undelivered. Charge III: The petitioner neither

responded to any official communications nor made any effort

to contact the office during his prolonged absence.

13. The CISF authorities decided to deal with the

matter under the relevant rules and issued a charge

memorandum via letter dated 12.06.2006 through the AC, CISF

Unit, FCI Dighaghat. The same was returned with the

information that the petitioner was staying with his father at

Chittaranjan (West Bengal) in the RPF Department. A CISF

official was then dispatched to locate the petitioner's father's

residence, where the petitioner's mother was found, and the

charge memorandum was served upon her on 08.08.2006

(Annexure-4). Despite service of the charge memo, no reply was

received from the petitioner. Consequently, an Enquiry Officer

was appointed on 22.08.2006. The Enquiry Officer initiated

proceedings in accordance with CISF Rules, 2001, and provided

reasonable opportunities to the petitioner to defend himself. Patna High Court CWJC No.8388 of 2018 dt.01-05-2025

However, the petitioner did not participate in the enquiry,

despite receiving enquiry notice No. 492 dated 31.08.2006, as

acknowledged in Annexure-5. The enquiry was therefore

conducted ex-parte. The Enquiry Officer submitted his report on

16.11.2006 to the Disciplinary Authority, and a copy was served

to the petitioner with instructions to submit a representation by

10.12.2006 (Annexure-7). The petitioner failed to respond, and

the penalty of "Removal from Service" was imposed vide

Final Order dated 11.12.2006 (Annexure-8).

14. Learned counsel for the Union of India further

submits that while overstaying on leave, the petitioner sent an

application dated 05.09.2006 vide fax to CISF Unit DAE

Kalpakkam, addressed to the Unit Commander. In the

application, he stated that due to division of ancestral property

and concerns for its upkeep, he wished to resign from service in

the interest of his family's welfare (Annexure-9). In response,

the department, through Office Letter No. 3432 dated

07.09.2006, rejected his resignation, instructing him to appear

for the departmental enquiry and submit a clearance certificate

thereafter (Annexure-10).

15. Subsequently, the petitioner again sent a fax dated

05.10.2006 to the Unit Commander, referring to a recent Patna High Court CWJC No.8388 of 2018 dt.01-05-2025

communication asking him to report physically to the unit for

resignation processing. Instead of reporting, he requested two

more months' time citing domestic problems (Annexure-11).

This request was also rejected, and the petitioner was again

directed to appear for the departmental enquiry and submit a

clearance certificate before any resignation request could be

processed (Annexure-12).

16. Learned counsel for the Union of India further

submits that despite four call-up notices and two messages, the

petitioner failed to report for duty. It is emphasized that in none

of his applications did the petitioner mention any illness or

disclose his whereabouts. Had he genuinely been unwell, the

same would have been communicated to the department. His

conduct reflects a lack of interest in continuing service.

17. Learned counsel for the Union of India further

submits that the final removal order was passed on 11.12.2006.

The petitioner filed an appeal only in March 2008, which was

rejected by the appellate authority on 05.05.2008. Thereafter, he

submitted a representation dated 21.05.2015 addressed to the

Home Minister, which was treated as a revision petition. The

Reviewing Officer, Inspector General, CISF WS Headquarters,

Navi Mumbai, found no new or relevant facts and rejected the Patna High Court CWJC No.8388 of 2018 dt.01-05-2025

revision on 04.01.2016 (Annexure-14). A legal notice dated

19.09.2017 was also responded to, with the department

clarifying that the petitioner had exhausted all remedies

available under CISF Rules.

18. It is further submitted that it is incorrect for the

petitioner to now claim non-receipt of departmental materials.

Letters concerning his resignation were duly served, including

one delivered in person to his mother. Four notices were also

sent by registered post. No illness due to the tsunami was ever

reported during the relevant period; this excuse was raised for

the first time in appeal and supported only by a local doctor's

note, which was rightly rejected for lack of authentication by a

government medical officer.

19. The judgment in Krushnakant B. Parmar (supra)

is not applicable as the petitioner's case does not involve

hospitalization, accident, or any proven medical condition.

Similarly, Sanjay Kumar (supra) is irrelevant, as the petitioner

has not been punished twice for the same offence. Prior conduct

was only referenced to show habitual misconduct. The case of

Ex Sepoy Madan Prasad (supra) is also distinguishable. Unlike

that case, here there is clear evidence of service of notices and

other communications, including acknowledgment of receipt Patna High Court CWJC No.8388 of 2018 dt.01-05-2025

and two resignation letters from the petitioner himself.

20. After hearing the parties and perusing the

documents on record, it transpires to this Court that both the

Appellate Authority and the Revisional Authority have duly

considered the case of the petitioner. The records indicate that

notice was served upon the petitioner through his mother. Prior

to the passing of the final order, the petitioner had also sent two

registered letters to the concerned authority. This Court, upon

examining the reasoning provided by the Revisional Authority,

finds that the petitioner did not raise before the departmental

authorities the plea he now seeks to raise before this Court. No

documents have been produced to substantiate his claim

regarding his son's illness and burn injuries. Further, although

the petitioner contends that he was ill due to the tsunami, no

medical report from any Government doctor or hospital has

been filed to support this claim. This is particularly significant

considering that, as a member of the force, he had access to

treatment at local government or departmental hospitals.

Instead, the petitioner has submitted a report from a private

medical practitioner, which the authorities have rightly declined

to accept due to lack of corroboration by any government

medical institution. Moreover, the judgments relied upon by the Patna High Court CWJC No.8388 of 2018 dt.01-05-2025

petitioner rendered in the case of Krushnakant B. Parmar,

Sanjay Kumar (supra) and Ex Sepoy Madan Prasad (supra)

are distinguishable on facts and do not help the petitioner's case

in any manner.

21. In conclusion, order passed by the Commandant,

CISF Unit DAE Kalpakkam (Order No. 4767 dated 11.12.2006,

Annexure-5), the appellate order passed by the Deputy Inspector

General, CISF DAE Zonal Headquarters, Hyderabad (Order No.

1633 dated 05.05.2008, Annexure-7), and the revisional order

passed by the Inspector General (W.S.), Navi Mumbai (Order

No. 00044 dated 04.01.2016, Annexure-11), are all valid, legal,

and sustainable as they were passed in accordance with the

CISF Act, 2001 and relevant rules.

22. Hence, this writ petition is hereby dismissed.

(Dr. Anshuman, J) Ashwini/-

AFR/NAFR
CAV DATE                NA
Uploading Date          08/05/2025
Transmission Date       NA
 

 
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 : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter