1999 INSC 0373 High Court of Punjab and Haryana through R.G Vs Ishwar Chand Civil Appeal No. 2465 of 1999 (D.P. Wadhwa, N. Santosh Hegde JJ) 26.04.1999 JUDGMENT D.P. Wadhwa, J. 1. Leave granted. Delay condoned in S.L.P. (C) No. 1830 of 1999. High Court of Punjab and Haryana is aggrieved by the judgment dated May 22, 1998 of a Division Bench of its own High Court on judicial side setting aside the order of the State of Haryana, Respondent No. 2, prematurely retiring the first respondent Ishwar Chand Jain (hereinafter referred to as `Jain'), a member of the superior judicial service of the State of Haryana on the recommendation of the High Court. 2. Jain, a practising advocate of 14 years standing, joined the superior judicial service of the State of Haryana after his selection by the High Court. He joined service on May 2, 1983 and under Rule 10 of the relevant Rules put on probation for a period of two years. He was posted at Hissar as Additional District and Sessions Judge. In the year 1983-84 inspection of his court was made by the inspecting judge of the High Court, who graded his work as "B-satisfactory". Full Court of the High Court reduced this grading to "B-average/satisfactory". For the subsequent year 1984-85 Jain was posted at Narnaul. The inspecting judge grade him "B+(Good)". Full Court of the High Court, however, graded it to "C-Below Average". While the inspecting judge considered "knowledge of law and procedure" of the officer as "good", High Court recorded it as "poor". Against the column `if the Officer was industrious and prompt in disposal of the cases and has he coped effectively with heavy work inspecting judge gave him the remarks as "yes", High Court said it is "No". Against the column `whether the judgments and orders were well written and clearly expressed', the inspecting judge said "Yes + B (Good)". There is no such column in the form of recording ACR by the High Court. Inspecting judge said officer was an efficient judicial officer and had maintained the judicial reputation for honesty and impartiality. According to High Court there was "scope for improvement". About his attitude towards members of the Bar and the public the inspecting judge recorded that "some members of the Bar were complaining about his unaccommodating nature." High Court used this entry to say "scope for improvement." 3. In the Full Court meeting of the High Court held on March 21, 1985 the High Court resolved that the work and conduct of Jain was not satisfactory and that his services deserved to be dispensed with forthwith. It made recommendation to the State Government for issuing necessary orders in this respect. Extract of the proceedings of Full Court meeting of the High Court held on March 21, 1985 is as under :- "The matter regarding Shri I.C. Jain, Additional District and Sessions Judge, was considered. In view of the fact that his period of probation of two years is going to expire on 2nd May, 1985, his performance as Additional District and Sessions Judge was reviewed. It was decided on further consideration that during this period, his work and conduct was not satisfactory and his services deserve to be dispensed with forthwith. Consequently, a recommendation be made to the State Government for issuing necessary orders in this respect." 4. Jain challenged the recommendation of the High Court terminating his probation by filing a writ petition in the High Court (CWP No. 2213 of 1986). A Division Bench of the High Court by its judgment dated December 9, 1986 dismissed the same. The Division Bench also observed that the Governor had since accepted the recommendation of the High Court dispensing with the services of Jain in terms of Rule 10(3) of the Rules. Then it directed that formal order in that regard shall be issued by the State Government without further delay. Against that Jain came to this Court seeking leave to appeal. This Court granted him leave and by judgment dated May 26, 1988 set aside the judgment of the High Court. This Court held that the modification of the ACR by the Full Court for the year 1984-85 from "B+Good" to "C-Below Average" was based on no material and unsustainable in law. The result was that Jain was put back in service. He joined his duty on June 9, 1988. He was, however, not granted consequential benefits on his reinstatement and he approached this Court again by filing an Interlocutory Application, which was allowed by order dated September 11, 1988 and the original seniority of Jain was restored by the High Court. 5. ACRs of Jain for the years 1985-86, 1986-87 and 1987-88 were not written because he was not in service during the period. For the year 1988-89 the inspecting judge grated him "B+(Good)" by his report dated March 21, 1989. Full Court of the High Court, however, graded it as "B(Satisfactory)". After being reinstated Jain was posted at various places in the State. His complaint was also that he was entitled to be posted as District and Sessions Judge and even Legal Remembrancer to the State, which was encadered post, yet these were not given to him. However, this is not relevant for our purpose and we need not go into that grievance of Jain. 6. For the year 1991 Jain was posted as Additional District and Sessions Judge at Jind. It is alleged that during his tenure at Jind several complaints were received from members of the Bar relating to his judicial work. On the basis of the complaints Full Court of the High Court directed the District and Sessions Judge (Vigilance), Haryana to conduct an inquiry into the allegations levelled against Jain. District and Sessions Judge (Vigilance) submitted his Inquiry Report on April 10, 1992, which was placed before the Full Court for necessary action. It is not that complaints were made by the Bar of the Jind District and these were made only by one advocate Shri K.C. Sharma. They were in all ten complaints. There were thoroughly gone into by the Inquiry Officer and his conclusion is reproduced as under :- "Out of the ten cases mentioned herein before, bias of the Presiding Officer is prima facie proved in cases mentioned at serial Nos. 2, 4, 5, 6, 8 and 10. From these cases, nothing can be inferred about any other consideration having played part in delivering these judgments. Thus, as far as these complaints are concerned, these do not make out prima facie case against the Presiding Officer, except that it does show element of bias against the complainant. I would, therefore, suggest that the complaints be filed but the directions be given to the District Judge to transfer all the cases of the complainants from the court of Shri Jain and fix them either before himself or other Additional District and Sessions Judge. In future also he should not send any case of the complainant to the Court of Shri Jain till he remains posted in that District or any other orders deemed fit." 7. After considering the conclusion aforesaid in the Inquiry Report Full Court in its meeting held on April 24, 1992, decided that Jain be charge-sheeted and judicial work be withdrawn from his court. Relevant extract of the minutes of the Full Court meeting is as under :- "6 & 8. The matter regarding preliminary enquiry report submitted by Shri B.L. Gulati, District and Sessions Judge (Vig) Haryana with regard to the complaint dated 26.12.91 made by Sh. K.C. Sharma Advocate of Jind and some other matters concerning Sh. I.C. Jain, Additional District and Sessions Judge, Jind and that of preliminary enquiry report dated 10.4.92 submitted by Sh. B.L. Gulati, D.J.V. (Haryana) on the complaints dated 17.8.91, 28.8.91, 29.8.91, 3.9.91 and 22.10.91 made by Shri Krishan Chander Sharma, Advocate, Jind was considered along with the note of the Registrar and it was decided that the Officer be charge-sheeted and judicial work be withdrawn from his court." 8. A charge-sheet was served upon Jain on July 29, 1992 and he was called upon to submit his reply thereto. His reply was considered by the Full Court and was found to be wholly unsatisfactory. It was, therefore, directed that a departmental inquiry be conducted against Jain and that in the meantime he be placed under suspension. This was by resolution of the Full Court meeting dated September 28, 1992. Extract of his meeting of Full Court is as under :- "13. The matter regarding reply to the charge-sheet submitted by Shri I.C. Jain, Additional District and Sessions Judge, Jind was considered along with the note of the Registrar and the same was found unsatisfactory. It was accordingly decided that a regular departmental enquiry be held against him. Hon'ble Mr. Justice V.K. Jhanji and Shri H.S. Gill, Advocate, were appointed Enquiry Officer and Presenting Officer respectively. It was further decided that Shri I.C. Jain be placed under suspension forthwith." 9. Order placing Jain under suspension is dated October 3, 1992. By order dated April 8, 1993 headquarters of Jain were shifted from Jind to Chandigarh and he was informed of this decision of the High Court by communication dated May 8, 1993. There is another episode that in spite of the order Jain did not shift his headquarters from Jind to Chandigarh and did not vacate the Government accommodation allotted to him at Jind despite various directions issued to him in this regard from time to time. This, according to High Court, constituted an irresponsible behaviour, gross misconduct, disobedience of the orders and directions of the High Court and had amounted to acting in a manner unbecoming of a judicial officer. Second charge sheet dated May 12, 1995 on this account was also served on Jain. We are, however, not concerned with the second charge. 10. There is no record of ACRs of Jain for the years 1989-90 and 1990-91. For the year 1991-92 the inspecting judge in the column `net result' recorded "Integrity Doubtful". As regards `knowledge of law and procedure, industrious and promptness of disposal of cases, nature of the officer, writing of judgments' he gave him "Good B+". As regards the attitude of the officer towards his superiors, subordinates and colleagues it was said "Not what it should be", and against the column `Behaviour towards members of the Bar and the public' remark was "Not Good". Against the column `has he maintained judicial reputation for honesty and impartially' the inspecting judge recorded : "See note attached". This note is as under :- "Note This officer does not enjoy the reputation which a judicial officer is expected to have. Many complaints regarding his poor reputation were received from Advocates and the members of the Bar. There are some complaints which now form the subject matter of disciplinary proceedings against him. Sd/- (Inspecting Judge) 25.2.92." High Court in its Full Bench meeting, however, graded the officer `"C'-Integrity Doubtful" and recorded that his knowledge of law and other judicial qualification were just average and that he was not industrious and had not coped effectively with heavy work and was also not prompt in the disposal of the cases. Full Court said that the officer was not having reputation for integrity and impartiality and further that his attitude towards the superior officers etc. and his behaviour towards the members of the Bar and the public was unsatisfactory. ACR for the year 1991-92 was written by the Full Court only on September 20, 1995 as will be presently seen. It was communicated to the officer on September 22, 1995. 11. Meanwhile a meeting note was prepared by the Registry of the High Court in respect of the retention in service of Jain beyond the age of 55 years. In this note it was pointed out that the date of birth of Jain was October 7, 1940 and he would be attaining the age of 55 years on the afternoon of October 6, 1995. His services were terminated w.e.f. December 30, 1986 and he was reinstated on June 9, 1988 in pursuance to the order of Supreme Court in Civil Appeal No. 811 of 1988 (arising out of SLP No. 15776 of 1986). He was placed under suspension w.e.f. October 3, 1992 in contemplation of disciplinary proceedings initiated against him which were still pending. With this note extracts of the relevant rule i.e. clause (d) of Rule 3.26 of the Punjab Civil Services Rules Volume I, Part I (as applicable to the State of Haryana), instructions regarding retention in service of class I and II officers beyond the age of 55 years issued by the State of Haryana by its letter dated September 24, 1974, relevant guidelines prescribed by the High Court as contained in its letter dated September 20, 1979 and the precis of the confidential remarks on the work and conduct of the officer, were attached. As per direction of the Chief Justice of the High Court the matter was placed before the Full Court. In the meeting of the Full Court held on September 20, 1995 consideration of the case of Jain (under suspension) for his retention in service beyond the age of 55 years was deferred. It was resolved to record the annual confidential report of the officer for the year 1991-92 and at the same time graded it as "C Integrity Doubtful". Further note was prepared by the Registry on September 21, 1995 for consideration of the Full Court meeting to be held on December 12, 1995. In this it was included the remark recorded by the High Court in the ACR of Jain for the year 1991-92. Full Court in its meeting on December 12, 1995 resolved to make recommendation to the Haryana Government to retire Jain forthwith by giving him three months' pay and allowances in lieu of notice. The resolution of the Full Court is as under :- "6. The matter regarding retention in service of Sh. I.C. Jain (under suspension), a member of the Haryana Superior Judicial Service beyond the age of 55 years was considered along with the note of the Registrar and it was decided that in light of his annual confidential reports, recommendation be made to the Haryana Government that he be retired forthwith by giving him three months pay and allowances in lieu of notice as required by the rules as it would be in the public interest to do so. It was further decided to continue the enquiry against him for the limited purpose for imposing the cut on his retiral benefits." Further in its meeting on January 11, 1996 Full Court modified its earlier decision of December 12, 1995 in the following manner:- "12. The modification of earlier Full Court decision dated 12.12.1995 regarding retention in service beyond the age of 55 years of Sh. Ishwar Chand Jain (under suspension), a member of Haryana Superior Judicial Service was taken up along with the report and the earlier Full Court decision was substituted as indicated below:- i) That in light of his annual confidential reports, recommendation be made to the Haryana Government to retire him forthwith by giving him three months pay and allowances in lieu of notice as required by the rules as it would be in the public interest to do so. ii) That in view of the above recommendation, the departmental proceedings against Shri Ishwar Chand Jain be not proceeded with for the present. iii) That in the event of acceptance of above recommendation of this Court by the State Government, the period of suspension of Sh. Ishwar Chand and the departmental enquiries against him shall be deemed to have been dropped from the date of acceptance of the recommendation of this Court regarding compulsory retirement of Shri Ishwar Chand Jain." 12. When the communication was received from the High Court by the State Government recommending the pre-mature retirement of the appellant, a letter dated April 2, 1996 was sent to the High Court seeking clarification as to whether a suspended official could be compulsorily retired. High Court sent its reply on April 16, 1996 stating that the retirement of Jain was made on the basis of an overall assessment of the service record as reflected in his confidential reports and not on the basis of the departmental inquiry. Thereafter State Government issued letter dated May 10, 1996 retiring the appellant. We may reproduce this order, which was impugned by Jain in the High Court:- "ORDER" Whereas on the recommendation of the Punjab & Haryana High Court, it has been decided by the State Government to retire Sh. Ishwar Chand Jain, a member of the Haryana Superior Judicial Service (under suspension) from service in public interest. 2. Now, therefore, in terms of the provisions contained in clause (d) of rule 3.26 of Punjab Civil Services Rules, Volume I, Part-1 read with clause A(c) of rule 5.32 of Punjab Civil Services Rules, Volume II, as applicable to the State of Haryana, the Governor of Haryana hereby orders the retirement of Sh. Ishwar Chand Jain, Additional District & Sessions Judge (under suspension) from service with effect from the date of communication to him of this order on payment of three months salary and allowances in lieu of the period of notice. Sd/- (M.C. Gupta) Chief Secretary to Government, Haryana Dated Chandigarh 10th May, 1996." We may as well reproduce the relevant rules mentioned in the order:- "Rule 3.26 (a) Except as otherwise provided in other clause of this rule, every Government employee shall retire from service on the afternoon of the last day of the month in which he attains the age of fifty-eight years. He must not be retained in service after the age of compulsory retirement except in exceptional circumstances with the sanction of the competent authority in public interest, which must be recorded in writing; `Provided that the age of compulsory retirement for the members of the Judicial services and Class IV Government employees shall be sixty years'. xxxxx d) The appointing authority shall, if it is of the opinion that it is in the public interest so to do, have the absolute right to retire any Government employee by giving him notice of not less than three months in writing or three months' pay and allowances in lieu of such notice:- i) If he is in Class II service or post and had entered Government service, before attaining the age of thirty-five years, after he has attained the age of fifty years; and ii) a) If he is Class III service or post, of b) If he is Class I or Class II Service or post and entered Government service after attaining the age of thirty-five years; 1. After he has attained the age of fifty-five years. `Provided that in the case of a member of the Judicial Service, if he had entered Government service before or after attaining the age of thirty-five years, his case for retention in service beyond the age of fifty-eight years, shall be considered before he attains such age. The Government employee would stand retired immediately on payment of three months' pay and allowances in lieu of the notice period and will not be in service thereafter." 13. In the Full Court meeting in which decision was taken to make recommendation for pre-mature retirement of Jain, Registry had submitted the precis of annual confidential remarks and conduct of Jain as under:- "(Appointed as Addl. District & Sessions Judge, w.e.f. 2.5.1983 direct recruit from the Bar) Year Remarks by the High Court 1983-84 B(Average/Satisfactory (In accordance with the meeting decision dated 21.3.1985, a 1984-85 `C-Below Average' recommendation was sent to the Haryana Government for dispensing with his services and Judl. work from his court was also withdrawn 1985-86 No Scope 1986-87 No Scope 1987-88 No Scope 1988-89 B-Satisfactory 1989-90 B-Plus (Good) (His services were dispensed with vide Haryana Governor's order 1990-91 Dispensed with dt. 30.12.86