2014 INSC 0309 SUPREME COURT OF INDIA Dr.B.Madhusudhan Reddy Vs. Peela Pothinaidu & Ors. C.A.No.6489 of 2005 (R.M.Lodha and Shiva Kirti Singh,JJ.,) 02.04.2014 ORDER : This appeal by special leave arises from the judgment of the Andhra Pradesh High Court disposing of three writ petitions praying for diverse reliefs. The principal grievance raised in the writ petition was issuance of GO dated 22.6.2004 by reconstituting the Sri Justice B. K. Somasekhara Commission after withdrawing GO Ms. No. 544 dated 4.8.2001 and GO Ms. No. 553 dated 8.8.2001 under which the Government had formed opinion that the continued existence of the Commission was unnecessary and there by the Government of Andhra Pradesh directed that the Commission of Inquiry shall be deemed to have ceased to exist with effect from the first day of December, 1999. In GO Ms.No. 58 dated 22.6.2004, it was directed that the Commission of Inquiry would be deemed to have continued with effect from 1.12.1999 and shall continue its inquiry from where it was stopped. 2. The controversy relates to Yeleru irrigation scam. 3. On 19.10.2005, this Court granted leave. Thereafter orders have been passed from time to time. The last order dated 30.10.2013 reads as follows: A counter-affidavit has been filed by the Government of Andhra Pradesh through its Principal Secretary, Irrigation & CAD Department. The affidavit states that disciplinary action was initiated against as many as 21 government employees besides one Sub-Judge, one Government Pleader and five judicial staff of whom 6 have been accorded punishment already. The present status of disciplinary action against government employees involved in Yeleru Scam and against whom the disciplinary action has not yet attained finality, are set-out as follows: Sl. Name & Designation of Stage of the No Officer disciplinary Case 1. Sri V.Sarma Rao., Disciplinary IAS., (Retd) proceedings initiated against the Member of Formerly Service by framing Commissioner, Social charges under AIS (D&A) welfare Rules 1969, vide G.O.Rt. No.1242, G.A. (SC.D) Dept., dt: 1 SpotLaw 30.03.2000 for the irregularities committed by him, while working as Commissioner of Social Welfare A.P., Hyderabad. Enquiry conducted, Government after due procedures decide to impose a penalty of "50% cut in pension and gratuity" against the members of service. According proposals were submitted to Government of India vide Lr.No.72/Sc.D/A3/1998-5 3, dt:21.05.2010. Orders of the Govt., of India are awaited. Sri K.Sukhender Reddy, IAS., formerly J.S to Govt., I&CAD Department. Departmental action was initiated against the officials of I & CAD Department. After examining the WSDs of the A.Os the charges were entrusted to the inquiring Authority (COI) to conduct common enquiry. Sri K. Sukkhendar Reddy, IAS (Retd.) filed O.A. No.1010/2000 before the CAT, Hyderabad Bench, challenging the disciplinary proceedings. In its orders dt.10.08.2001, the CAT has disposed the O.A. quashing the charge Memo issued to Sri K. Sukhendar Reddy, IAS (Retd.) vide G.O. Rt. No.1238, G.A.(SC.D) Department dated 30.03.2000. Government after careful examination filed W.P. No. 19111/2001 against the CAT's orders. The Hon'ble High Court in its orders dt. 18.09.2001 granted interim suspension of the CAT's order. The High Court in its further orders in W.P.M.P No.24044/2001 and W.P.M.P. No. 3257/2001 in W.P. No.19111/2001 dated.20.12.2001 directed the State Government not to proceed with the Enquiry against the respondent, pending further orders. The chairman COI has been informed accordingly Sri D.Parthasarathy, The report of COI is The report awaited.\ of COI is The report of COI is (retd) formerly Asst.Secy to Govt., I&CAD Department. 4. Sri P.Viswswara Rao, formerly, Section Officer, I&CAD Department. Now Asst.Secretary 5. Sri M.Subhan khan, formerly Asst Section awaited. 5awaited. Submitted that, COI submitted enquiry report holding that the charge farmed against 12. Sri. S.Chinnayya Chari, former Tahsildar, Revenue Dept., Officer, I&CAD Department Sri N.Seshagri Rao Executive Engineer (Retd) YRC Division, Peddapuram, I&CAD Department Smt. Anitha Rajendran, IAS former Revenue Divisional officer, Revenue Dept., Sr. B.R.S. Prasad, former Sr.Asst.Revenue Dept., Smt. M.Leela, former Dy. Tahsildar, Revenue Dept., SpotLaw 10. Sri A. Krishna Rao, (Retd) former Spl. Tahsildar, Revenue Dept., 11. Sri B.Ammaji Rao, (retd) former Spl. Tahsildar, Revenue Dept., He was arrested and suspended while working as a Executive 2 Engineer, YRC Division, Peddapuram. He was retired in suspension, further he is taking provisional pension of Rs6,167/- in the Department COI Conducted enquiry and submitted enquiry report holding that charges framed against the C.O. not held proved. Accordingly further action was Dropped. COI Conducted enquiry and submitted enquiry report holding that charges framed against the C.O. not held proved. Accordingly further action was Dropped. Further action was dropped based on report of CCLA. The Collector, Visakhapatnam has reported that the charged officer has not involved in the alleged loss of money and he was discharged from the Criminal case. The Collector, Visakhapatnam District has reported that the charged officer has not involved in the alleged loss of money and he was discharged from Criminal case. 13. Sri. P.Surya Rao, former Sr.Asst, Revenue Dept., 14. Sri. B.Chandrasekhar Rao, former Sr.Asst. Revenue Dept., CO held not proved. The Co has filed O.A.No.5679/2005 and the hon'ble Tribunal directed to pass final orders. The matter was examined and decided to drop further action against the CO. COI submitted report holding that the charge framed against him not proved. COI submitted report holding that the charge framed against him not proved. 2. It is seen from the above that as against V. Sarma Rao, IAS (retired), formerly Commissioner, Social Welfare, the State has decided to impose a penalty of 50% cut in pension and gratuity. The proposal to this effect has been submitted to the central government way back on 21.5.2010 but the central government has not issued any order so far. 3. The Chief Secretary, Government of Andhra Pradesh shall send the reminder to the Government of India for expediting the order in respect of the above. We expect the Government of India to do the needful expeditiously. 4. As regards K. Sukhender Reddy, IAS, former J.S. to Government, I&CAD Department, it transpires that the matter is pending before the High Court of Andhra Pradesh in Writ Petition (C) No. 19111 of 2011. Since the matter is pending before the High Court for about 12 years, we 7 3 SpotLaw request the High Court to expedite the hearing of writ petition (C) No. 19111 of 2001. 5. In respect of D. Parthasarathy, Formerly Assistant Secretary to Government, I&CAD Department, P. Viswswara Rao, formerly Section Officer, I&CAD Department and M. Subhan Khan, Assistant Section Officer, I&CAD Department, the annexure I appended to the affidavit states that with regard to them the report of the COI is awaited. The concerned COI is expected to conclude the inquiry expeditiously. 6. The disciplinary action against Anitha Rajendra, IAS, and B.R.S. Prasad, former Sr. Assistant, Revenue Department have been dropped as in the inquiry, the charges against them were not found to be proved. 7. The action against M. Leela, former Deputy Tahsildar, Revenue Department has also been dropped on the basis of report of CCLA. 8. The criminal case against A. Krishna Rao, (Retd.), former Special Tahsildar, Revenue Department is closed as he was discharged from that case. So is the case of B. Ammaji Rao (Retd.), former Special Tahsildar, Revenue Department. 9. Further action against S. Chinnayya Chari, Former Tahsildar, Revenue Department has also been dropped as in the inquiry report, the charge was held to be not proved. 10. As regards P. Surya Rao and B. Chandrasekhar Rao, both former Sr. Assistant, Revenue Department, the charges against them have not been proved but no final decision has been taken by the government with regard to them. The state government should take a final call in respect of them without any delay. 11. As regards criminal cases, it appears that the District & Sessions Judge, 8 Visakhapatnam filed 9 complaints in CC Nos. 74-82 of 2000 against 6 of the 15 persons identified by the CID and discharged the other 9 accused. Against the order of discharge, CID preferred Criminal Appeal No. 1769 of 2000 before the High Court of Andhra Pradesh. The 6 accused have also filed separate criminal appeal being Criminal Appeal Nos. 1658 to 1665 of 2000. These criminal appeals are reported to be pending before the High Court of Andhra Pradesh. We request the High Court to hear and decide these criminal appeals at the earliest. 12. Some more criminal appeals arising from the complaints filed by the District & Sessions Judge, Visakhapatnam being Criminal Appeal Nos. 971 of 1999, 587 of 1999 and 907 of 1999 are pending before the High Court of Andhra Pradesh. 13. We request the High Court to hear and decide the above criminal appeals as expeditiously as may be possible and preferably within six months from the date of receipt of copy of this order as the appeals are already pending for about 14 years. 14. The District & Sessions Judge, Visakhapatnam shall expedite the inquiry in Crl.M.P. No.130 of 1998 (which relates to O.P. No. 15 of 1990 on the file of Sub-Judge, Anakapalli) expeditiously. 15. As regards land acquisition matters, it is stated that 782 land acquisition appeals have been filed before the High Court of Andhra Pradesh. Of the 782 acquisition appeals, 121 appeals have been heard and judgment is reserved. 16. The counter-affidavit has been filed by the Government of Andhra Pradesh on 8.7.2013. It may be possible that by this time, the High Court has pronounced the judgment 4 SpotLaw in the 121 land acquisition appeals. If the judgment in those appeals have not been pronounced, we expect that to 9 be pronounced soon. As regards remaining appeals, we request the High Court to bear and decide them as expeditiously as may be possible. 17. Certain special leave petitions are pending before this Court, some at the instance of government and 4 at the instance of the claimants. The Registrar (J-II) of this Court will take appropriate directions from Hon'ble the Chief Justice and if these matters are ripe for hearing, the same may be posted for hearing as per the direction of Hon'ble the Chief Justice. 18. The fresh status report shall be filed by the Government of Andhra Pradesh on 15.1.2014. 4. In pursuance of the above direction, an affidavit has been filed by the Government of Andhra Pradesh giving the latest status of the action taken in various proceedings (criminal and civil) and also disciplinary proceedings against the government officials and the members/staff of the subordinate judiciary involved in the scam. In the affidavit filed on 10.1.2014, the State Government has asserted that no real culprit has been allowed to go scot free and those officers involved have been identified and action has been initiated against them. It is stated that disciplinary action has been initiated against 21 government employees besides one Sub-Judge, one 10 Government Pleader and five judicial staff from among whom punishment has already been imposed on six officials and the Judicial Officer has been dismissed from service. 5. In annexure-I, annexed with the affidavit, against the stage of disciplinary action government employees involved in Yeleru Scam has been mentioned which is as follows: STAGE OF DISCIPLINARY ACTION AGAI NST GOVERNMENT EMPLOYEES IN VOLVED IN YELERU SCAM of Officer 1. Sri V.Sarma Rao., IAS., (Retd) formerly Commissioner, Social welfare Sl.No Name & Designation Stage of the disciplinary Case Disciplinary proceedings initiated againstthe Member of Service by framing charges under AIS (D&A) Rules 1969, vide G.O.Rt.No.1242,G.A. (SC.D)Dept., dated 30.03.2000 for the irregularities committed by him, while working as Commissioner of Social Welfare A.P., Hyderabad. Enquiry conducted, Government after due procedures 5 SpotLaw decide to impose a penalty of "50% cut in pension and gratuity" against the members of service. According proposals were submitted to Government of India vide Lr.No.72/Sc.D/A3/1998-53, dt:21.05.2010. Orders of the Govt., of India are awaited. Reminded on 20.12.2013 2. 1) Sri. K. For the irregularities 11 Sukhender Reddy, allegedly committed by IAS (Retd) the officials of I&CAD formerly J.S. Dept., in payment of to Govt., I&CAD compensation in Dept., acquisition of lands to 3) 4) 5) final dated Sri.D. Parthasarathy, Asst. Secy., (Retd) I&CAD Dept., Sri P Visweswara rao., former Section Officer, I&CAD Dept., Sri. M. Subhan khan, former Asst. Section Officer, I&CAD Dept., the Yeluru Reservoir Project, departmental action was initiated against the officials of I & CAD Department. After examining the WSDs of the A. Os the charges were entrusted to the inquiring Authority Dr. C. S. Rangachari, (COI) to conduct common enquiry. Sri K. Sukkhendar Reddy, IAS (Retd.) filed O.A. No.1010/2000 before the CAT, Hyderabad Bench, challenging the disciplinary proceedings. The Tribunal in its orders 10.08.2001 quashed the Charge Memo in respect of Sri K. Sukhendar Reddy,IAS (Retd.) Government filed W.P.No.19111/2001 before 6 SpotLaw the Hon'ble High Court challenging the CAT orders. The Hon'ble High Court in its orders directed the Government not to proceed with the enquiry against Sri K.Sukhendar Reddy, IAS (Retd.) pending further orders. The Chairman, Commissionerate of inquires, has stated that the enquiry in this case was postponed until further orders in view of the High Court orders in case of Sri K. Sukhendar Reddy, IAS(Retd.) and that in view of the request made by the counsel for other three Charged Officers, to the effect that the enquiry 12 into the charges against them may also be kept in abeyance and resumed as and when the stay is vacated. Presenting Officer had also agreed for the request and therefore requested that when ever the W.P. in the other matter is finally disposed off or the ground for conducting the Inquiry in this matter is cleared, the case may be re-entrusted afresh. Government after careful examination of the matter decided to proceed with the enquiry against the rest of the Charged Officers and accordingly, orders issued appointing Dr. Premchand, IAS(Retd.) Member, Commissionerate of Inquires, General Administration Department, as the Inquiring Authority to Inquire into the charges framed against Sarvasri D. Parthasarathy,the then Asst. Secretary to Govt.(Retd.), P. Visweswararao, the then Section Officer (Retd.) and M.Subhan Khan, the then Asst. Section Officer of Irrigation and CAD Department, now Deputy Secretary to Government in accordance with the procedure laid down in the A.P.C.S. (CC&A) Rules 1991. The Inquiry report is awaited. 6. 7. Sri N.Seshagri Withholding 100% pension Rao Executive Engineer (Retd) YRC Division, Peddapuram, I&CAD Department Smt. Anitha COI Conducted Enquiry and Rajendran, IAS submitted enquiry report 13 former Revenue Divisional officer, Revenue Dept., holding that charges 7 SpotLaw framed against the C.O. is not held proved. Accordingly further action was Dropped. Vide Memo No.6186/Vig.III(1)/ 2001-47Revenue Dept.,dt. 2.3.2002 8. Sr. B.R.S. Prasad, former Sr.Asst. Revenue Dept., COI Conducted Enquiry and submitted enquiry report holding that charges framed against the C.O. is not held proved. Accordingly, further action was Dropped. Vide Memo No.6186/Vig.III(1)/ 2001-50,Revenue Dept., 9. 10. 11. Smt. M.Leela, former Dy. Tahsildar, Revenue Dept., Sri A. Krishna Rao, (Retd) former Spl. Tahsildar, Revenue Dept., Sri B.Ammaji Rao, (retd) former Spl. Tahsildar, Revenue Dept., Dt.30.12.2002. Further action was dropped based on report of CCLA. The proposal from the Collector, Visakhapatnam was received by the Govt., on 16.05.2000 for initiating disciplinary action against him. Sri A. Krishna Rao, worked as Spl Tahr. LA during the period from 23.08.94 to 14.03.95 and retired from service on 31.08.96. The occurrence of delinquency was on 14.03.95. No charges were framed till receipt of the proposal i. e., 16.05.2000. the four period stipulated under 9(2)(b) of APRP Rules, 1980 was expired by 13.03.1999 i.e. before receipt of the proposal itself by the Govt. Orders in circulation were passed for dropping further action on 07.06.2000. The Collector, VSP, has been requested vide Govt. Memo No. 6186- A/vig.III(1) /2001-34 dt:09.10.01 to 14 take action as per para 5 of G.O.Rt.No. 1097, Fin(Pen.I)Dept.Dt.22.06.2 000 and to send a detailed report. The Collector, Visakhapatnam dist. Vide his lr.dt.15.03.2012 has reported that the charged officer has not involved in the alleged loss of money and he was discharged from Criminal case. The proposal from the Collector, Visakhapatnam was received by the Govt., on 16.05.2000 for initiating disciplinary action againstSri 8 SpotLaw B. Ammaji Rao, who worked as Spl.Tahsildar, L.A in Revenue Division Narsipatnam from 6.4.1994 to 9.3.1996. He retired fromserviceon 31.08.1998. The occurrence of the delinquency was on 9.3.1996. the 4 years period as stipulated under9(2) (b) of APRP Rules, 1980 expired by 8.2.2000 i.e., before receipt of the proposal it self by the Govt. orders in circulation was passed for dropping further action on 7.6.2000. the Collector, VSP dist. Has been requested vide Govt. Memo No.6186-/Vig.III(1)/2001- 34, Dt.9.10.2001 to take action as per para 5 of G.O.Rt.No.1097,Fin(Pen.I) Dept Dt.22.06.2000 and to send a detailed report. The Collector, Visakhapatnam dist. Vide his lr.dt.15.03.2012 has reported that the charged 15 12. 13. 14. 15. Sri. S.Chinnayya Chari, former Tahsildar, Revenue Dept., Sri. P.Surya Rao, former Sr.Asst, Revenue Dept., Sri. B.Chandrasekhar Rao, former Sr.Asst. Revenue Dept., Sri. P.Swamy, formerly, senior Civil Jude Anakapalli, Law Dept., officer has not involved in the alleged loss of money and he was discharged from Criminal case Submitted that, COI submitted enquiry report holding that the charge farmed against CO held not proved. The Co has filed O.A.No.5689/2005 and the Hon'ble Tribunal directed to pass final orders. The matter was examined and decided to drop further action againstthe CO. Accordingly orders were issued vide G.O.Rt.No.167, Rev (Vig.III) Dept dt.19.01.2006. COI submitted report holding that the charge framed against him not proved. 9 SpotLaw COI submitted report holding that the charge framed against him not proved. Dismissal from service. 16. Sri. Lova Raju, Dismissal from service. Junior Assistant, Sub Court Anakapalli, Law Dept., 17. Sri. Compulsory retirement. S.Viswanadham, Junior Asst, Sub Court Anakapalli, Law Dept., 18. Sri. Holding of pension since L.A.Narasimha retired. Murthy, Sheristadar, Sub Court Anakapalli, Law Compulsory retirement. Reversion cadre. her lower to Compulsory retirement Dept., 19. Sri. I. Ramalingeswara Swamy, Junior Asst., Sub Court Chodavaram, Law Dept., 20. Smt K. Kalavathi, Junior Asst., Sub Court Chodavaram, Law Dept., 21. Sri. U. Varahala Raju, junior Assistant, Principal Junior Civil Judge's Court Visakhapatnam, Law Department the details have been SpotLaw under Section 340 10 High of the land theAndhra 6. given Cr.P.C land In annexure-II, about the enquries In annexure-III, statement of pending acquisition cases in Andhra Pradesh Court has been given. 7. In the affidavit, the details acquisition matters allowed by have Pradesh High Court, amounts which are due from the claimants and the details of the restitution petitions which are still pending on the file of the Sub-Court, Anakapalli, Visakhapatnama 1/31/2017 courtnic.nic.in/supremecourt/temp/ac 648905p.txt been indicated. Detailshave also been given about various restitution petitions which have been allowed by the Andhra Pradesh High Court 17 directing the claimants to re-deposit the amounts withdrawn by them with 12% interest from the date of receipt of the amounts till realization. 8. The claimants did not re-deposit the amounts and as such the Collector, Visakhapatnam directed the MRO, Anakapalli to recover the same under Revenue Recovery Act. In some matters, after execution petitions have been allowed, notices were issued to auction the properties but the same could not be carried further in view of the stay order passed by the High Court. 9. We have carefully considered the status report submitted by the Government of Andhra Pradesh. We are satisfied that the matter need not remain pending before this Court any more. 10. Civil Appeal is, accordingly, disposed of. The State shall take all pending proceedings to their logical conclusion. No costs. CIVIL APPEAL NOS. 6486-6487 OF 2005: In view of order passed today in Civil Appeal No. 6489 of 2005, nothing remains to be 18 decided in these appeals. Civil Appeal are disposed of. No costs. J. 11 SpotLaw (R.M. LODHA) J. 14/15 (SHIVA KIRTI SINGH) http://courtnic.nic.in/supremecourt/temp/ac%20648905p.txt NEW DELHI; APRIL 2, 2014. 19 12 SpotLaw