Thursday, 14, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Dr Ramesh Chandra Tyagi Vs. Union of India [1994] INSC 113 (11 February 1994)
1994 Latest Caselaw 112 SC

Citation : 1994 Latest Caselaw 112 SC
Judgement Date : Feb/1994

    

Dr Ramesh Chandra Tyagi Vs. Union of India [1994] INSC 113 (11 February 1994)

Sahai, R.M. (J) Sahai, R.M. (J) Anand, A.S. (J)

CITATION: 1994 SCC (2) 416 JT 1994 (1) 530 1994 SCALE (1)585

ACT:

HEAD NOTE:

The Judgment of the Court was delivered by R.M. SAHAI, J.- Dr Tyagi, a man of high achievement and distinction in physics who worked as a Research Assistant in the University of Hull, England, was awarded Ph.D. in Solid State Physics, was appointed as Assistant Professor of Physics in 1967 in IIT, Delhi, offered Research Associateship in Solid State Physics by NASA, USA and was awarded for research work in developing solid state device technology particularly infrared detectors and epitaxial growth of state semiconductors whose works were patented by (USA) NASA, was offered a supernumerary post in 1971 by Government of India and was appointed Temporary Principal Scientific Officer (Gazetted Class-I) subject to approval of Union Public Service Commission. He was regularised in 1972 on the post of Principal Scientific Officer Solid State Physics. Between 1972 to 1976 Dr Tyagi claims to have invented flash evaporation attachment, developed infrared detectors and anticraft missiles and solar concentrator. In 1978 he was awarded S.S. Bhatnagar Award.

2.Success with self-assessment of superiority of learning is not only self-harming but is susceptible of creating unknown irritants. And that probably appears to have happened when the appellant on February 29, 1977 was directed to hand over charge of his activities pertaining to PBS Detectors Development to Dr V.V. Ahashe and those relating to Polymer Project to Dr Prem Swarup and join at Institute of Armament Technology, Pune on a post which presumably carried same salary but which according to Director of the Pune Institute was neither suitable nor proper for the appellant. A researcher, a scholarly man of learning whose scientific acumen could have been ultilised in the discipline for which he was decorated by various awards by different institutions and whose need in public interest was greater at Delhi than Pune was directed to work as Instructor. No sooner the order was passed the appellant approached the High Court under Article 226 but withdrew the same due to 42nd Amendment of the Constitution and approached the civil court but when no injunction order was granted and a meeting with the Secretary of the Department brightened chances of amicable solution he withdrew the suit and was permitted to remain at Delhi and he was put on deputation for one year and directed to join at IIT, Delhi.

Although he joined but was not satisfied and consequently approached the civil court again by way of Suit No. 264 of 1978 seeking declaration that the transfer order was malicious and bad as it was not only motivated but was not passed by the Secretary who alone was competent to transfer him. In February 1980 when the appellant's deputation at IIT came to an end, and probably because he once again had approached the court, he was directed to join at Pune "consequent on expiry of his assignment as Visiting Scientist at 418 IIT, Delhi, Dr R.C. Tyagi, PSCO may please be directed to report for duty to the Dean and Director, IAT Girinagar, Pune, under intimation to this HQ." 3.From here on started spate of litigations between the department and the appellant. The one determined to fight for his right and justice and not to succumb to an order passed by a person not authorised in law and the other not willing to continue the appellant in the research wing presumably because of the attitude of the appellant. Be that as it may, what is necessary to be mentioned and is relevant, that the respondents in their written statement in the suit attempted to defend the transfer order by taking up the plea that the order passed by Director General was approved by the competent authority. But when the appellant challenged it and moved application for summoning the record and the court passed the order as well, the respondents failed to produce it. And the stand during arguments was also not consistent. At one stage it was claimed that all postings and transfers in respect of all gazetted officers (including scientists) used to be ordered by the Chief Controller, Administration and in case of the appellant it was ordered by the Chief Controller and issued by the then Director. Later on the learned counsel relied on delegation of power which shall be adverted to later. Such inconsistent stands unsubstantiated by record cannot be appreciated. However in the meantime the department started disciplinary proceedings against the appellant for not complying with the order passed in 1980 directing the appellant to join at Pune. These proceedings came to an end ex parte in 1981 and the appellant was dismissed from service.

4.Although it appears unnecessary to narrate the tortuous course of litigation and the series of applications, claim petitions, writ petitions, even special leave petitions in this Court as most of them were ill-advised but after hearing learned counsel for parties and with their consent it appeared just and proper to decide the main issue instead of confining it to Section 340 Criminal Procedure Code considering that the appellant is due to retire within short time and it would be in public interest to bring to an end this unfortunate state of affairs.

5.Two basic questions arise, one, whether the basic transfer order passed against the appellant was valid and in accordance with law and the other if the dismissal order suffers from any infirmity. Taking up the transfer order it is undisputed that the competent authority to transfer the appellant was the Secretary of the department whereas the order was passed by the Director General. It was attempted to be defended by claiming that the power of transfer was delegated. But despite grant of time no order delegating the authority could be produced. The learned counsel appearing for Union of India had to concede that no order of delegation was on record. We are not prepared to infer delegation because there were orders on the record which indicated that subsequently the Secretary had delegated the powers. It is not delegation earlier or later which is material but whether any delegation existed on the date when the transfer order was passed. Further it is necessary to mention that the respondents having taken definite stand in the written statement that the transfer order was approved but did not produce 419 the record in the trial court nor could they substantiate it even in this Court, there is no option but to hold that the order was not passed by the person who alone was competent to do so. The transfer order issued by the Director General, thus, being contrary to rules was non est in the eye of law.

6.Coming to the second order of transfer directing the appellant to join after he returned from his deputation came to an end in 1980 it was not a fresh order either by the Secretary or even the Director General and the appellant was directed to join at Pune in pursuance of the earlier order passed in 1977. Although the learned counsel was not willing to accept it but when the file was perused it appeared beyond doubt that the appellant was again directed to be transferred to Pune not on a fresh order of transfer but on the same order as the noting in the file reads, "that orders of transfers to IAT still stand and have not been cancelled. Submitted for orders." It was this note which was approved by the authority concerned and it was directed that, "he should be posted to IAT". Since the earlier order was invalid it obviously did not exist in the eye of law and the second order of transfer founded on it, too, could not stand.

7.As regards the dismissal of the appellant it is unfortunate that he did not join. The service discipline does not permit such adamant attitude. We do not approve of the conduct of the appellant. At the same time the authorities too did not adopt any reasonable or rational attitude. They were out to squeeze the appellant and were not willing to budge and consider even when the Director of the Pune Institute requested them not to post him there as sending such a person was waste for a man of such high calibre. True, the terms and conditions of appointment provide that he could be transferred anywhere in the country. Yet the action must be fair and order legal. We have avoided entering into fairness but on legality there is no doubt. Such attitude of the administrative set-up is neither healthy nor conducive. In service culture devotion to work and duty is more important than clash of false ego.

We are pained to observe that entire proceedings do not leave very happy and satisfactory impression. It was vehemently argued that there was no procedural irregularity.

But that is writ large on the face of it. No chargesheet was served on the appellant. The Enquiry Officer himself stated that the notices sent were returned with endorsement "left without address" and on other occasion, "on repeated visits people in the house that he has gone out and they do not disclose where he has gone. Therefore, it is being returned". May be that the appellant was avoiding it but avoidance does not mean that it gave a right to Enquiry Officer to proceed ex parte unless it was conclusively established that he deliberately and knowingly did not accept it. The endorsement on the envelope that it was refused, was not even proved by examining the postman or any other material to show that it was refusal by the appellant who denied on oath such a refusal. No effort was made to serve in any other manner known in law. Under Postal Act and Rules the manner of service is provided. Even service rules take care of it. Not one was resorted to. And from the endorsement it is clear that the envelope containing charge-sheet was returned. In absence of any charge-sheet or any 420 material supplied to the appellant it is difficult to agree that the inquiry did not suffer from any procedural infirmity. No further need be said as the appellant having been removed for not complying with the transfer order and it having been held that it was invalid and non est the order of dismissal falls automatically.

8.Before parting with this appeal we are constrained to observe that the appellant's behaviour with his superiors as appears from record was not of a responsible government servant. The language used by him in his representation to the President of India and in various petitions filed in different courts including this Court smacks gross indiscipline, and lack of maturity. In fact it made us deliberate whether this Court in exercise of its powers under Article 136 of the Constitution interfere in favour of such a person whose conduct appears to us to be highly objectionable. But on dispassionate consideration and in view of what has happened to this officer, may be mainly because of his own conduct, we felt that probably the unwarranted outbursts have appeared in the two representations made in 1989 and some petitions out of sheer frustration and desperation for which it would be too hard to deny him the relief.

9.In the result, these appeals succeed and are allowed.

The order of dismissal and the transfer orders passed by the respondents are quashed. It is, further, directed that all proceedings pending in different courts and the tribunal concerning or arising out of the transfer/dismissal order shall stand terminated.

10.The appellant shall be reinstated forthwith and shall be entitled to all benefits except that he shall be paid but only 1/3rd of the back wages calculated as if he was continuing in service with allowances etc. He shall further be entitled to be considered for promotion on reinstatement on its own merits, when it falls due for such consideration.

11.We hope and trust that the department and the appellant shall adopt the attitude of forget and forgive. The department is expected to adopt more constructive approach and utilise the services of the appellant keeping in view his calibre. And the appellant must give up thinking that he is the last word on learning and self-assessment of his competence and righteousness.

12. The appellant shall be entitled to costs which is assessed at Rs 5000.

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