NON­REPORTABLE     IN THE SUPREME COURT OF INDIA CIVIL APPELLATE JURISDICTION      CIVIL APPEAL NO(S).      1457    OF    2022 (Arising out of SLP(Civil) No(s). 13953 of 2021) REGIONAL MANAGER,  UCO BANK AND ANOTHER …..APPELLANT(S) VERSUS KRISHNA KUMAR BHARDWAJ ….RESPONDENT(S) J U D G M E N T Rastogi, J. 1. Leave granted. 2. The instant appeal is directed against the judgment and order dated 21 st   January, 2021 passed by the Division Bench of the High Court  of Allahabad affirming   the order  of the learned Single  Judge dated 19 th  October, 2019 pursuant to which the inquiry proceedings and   consequential   punishment   inflicted   upon   the   respondent delinquent were quashed and set aside. 1 3. The   respondent   delinquent   was   serving   as   an   Assistant Manager,   Sewla   Branch   on   10 th /11 th   November,   1999   when   the incident of theft was reported. The respondent delinquent being one of   the   joint   custodian   of   cash  was   responsible   for   safety  of   keys  of cash/strong   room   and   failed   to   take   all   precautionary   steps   as being   indicated   in   the   guidelines   of   the   Bank   and   because   of   the alleged   negligence   on   the   part   of   the   respondent   delinquent   in handling  the keys in inappropriate manner  resulted into theft/loss of   cash   from   the   cash   safe.     For   such   delinquency   committed   by him   in   discharge   of   his   official   duties,   he   was   placed   under suspension   in   exercise   of   power   conferred   under   Regulation   12   of the UCO Bank Officers Employees (Discipline & Appeal) Regulations 1976(hereinafter being referred to as the “Regulations 1976”) by an Order dated 29 th  November, 1999. 4. Later,   chargesheet   dated   7 th   December,   1999   along   with   four article   of   charges   was   served   and   by   a   corrigendum   dated   13 th March,  2000,   additional   charge  no.5   was  served  upon  him.   It   may be appropriate to  quote  the  extract of  articles  of charges,  dated  7 th 2 December,   1999   along   with   additional   charge   no.5   by   a corrigendum dated 13 th  March, 2000 as under:­ 1. Being   one   of   the   joint   custodians   of   cash,   Mr.   K.K.   Bhardwaj   was responsible   for   safety   of   keys   of   cash/strong   room,   he   did   not   keep the eyes in his person as per  guidelines of the  Bank,  instead left  the keys in the branch premises over­night in an almirah in contravention to the guidelines for safety of keys of cash safe/strong room.   He was most negligent and his handling the keys in a perfunctionary manner resulted into theft/loss of cash of Rs. 12.00 lacs from the cash safe. 2. Mr. K.K. Bhardwaj, being one of the joint custodians of cash, did not arrange to remit  the  surplus cash on  10.11.1999  to Currency  Chest, Belanganj   Branch,   Agra   even   though   there   was   huge   cash   balance much more than the average, anticipated daily requirement.  Thus, he did not take all possible steps to ensure and protect the interest of the Bank   and   did   not   discharge   his   duties   with   utmost   devotion   and diligence   which   is   violative   of   Regulation   3(1)   of   UCO   Bank   Officer Employees(Conduct) Regulations, 1976 as amended. 3. Before leaving the branch on 10.11.1999 after close of cash, Mr. K.K. Bhardwaj   did   not   check   about   the   closure   of   one   rear   gate   between the main hall and passage towards toilet of Sewla Branch, Agra which was left unlocked/opened on 10.11.99.  Thus, he did not take take all possible   steps   to   ensure   and   protect   the   interest   of   the   Bank   and failed   to   discharge   his   duties   with   utmost   devotion   and   diligence which is violative of Regulation 3(1) of UCO Bank Officers Employees (Conduct) Regulations, 1976 as amended. 4. Mr. Bhardwaj did not maintain the key register for noting the transfer of   keys   from   one   holder   to   another.     He   himself   along   with   Chief Cashier   had   not   signed   the   key   register   on   taking   over   charge   of   the keys   of   cash   safe/strong   room   of   the   branch.     Thus,   he   failed   to discharge   his   duties   with   devotion   and   diligence   which   is  violative   of Regulation   3(1)   of   UCO   Bank   Officer   Employees   (Conduct) Regulations, 1976 as amended. 5. That Mr. K.K. Bhardwaj was in hand and glove with some person with an ulterior motive in perpetration of theft of cash at Sewla Branch  for Rs.12.00   lacs   on   10 th /11 th   November,   1999.     Thus   he   failed   to 3 discharge   his   duties   with   utmost   integrity   and   honesty,   which   is violative   of   Regulation­3   of   UCO   BANK   Officers   employees   (Conduct) Regulation, 1976 as amended.”   5. The inquiry officer conducted departmental inquiry in terms of the   procedure   prescribed   under   the   scheme   of   Regulations,   1976 and   after   affording   opportunity   of   hearing   and   due   compliance   of principles of natural justice, held charge nos. 1,3 and 4 proved vide report   dated   31 st   July,   2001.     However,   charge   nos.   2   and   5   were not held proved. 6. It   is   an   admitted   fact   that   the   date   on   which   the   theft   was committed,   i.e.   10 th /11 th   November,   1999,   Mr.   Vinod   Kumar Khanna   was   the   Manager   of   Sewla,   Agra   Branch.     During   that period, the present respondent was Assistant Manager and one Mr. K.L.   Khandelwal   was   the   Assistant   Manager(Cash).     Apart   from them, four other clerks were posted at Sewla Branch and Mr. Vinod Kumar Khanna was not on duty on the day when the incident had taken place.   The signatures of custodian ­ the present respondent delinquent   and   Mr.   K.L.   Khandewal(Assistant   Manager(Cash)   were confirmed   and   in   support   thereof,   document   ME­2/1   to   ME­2/5 were placed on record.   4 7. The statement of fact was duly recorded by the Inquiry Officer in his report that the respondent delinquent was custodian of keys on   the   day,   i.e.,   10 th /11 th   November,   1999   when   the   theft   was committed   and   he   was   one   of   the   joint   custodian   of   cash   and responsible   for   safety   of   keys/cash.     After   due   appreciation   of documentary   evidence   placed   on   record,   the   Inquiry   Officer   found charge   nos.   1,   3   and   4   proved   against   the   respondent   delinquent. After   due  appreciation  of   the   documentary   evidence  on   record,   the extract   of   the   findings   which   has   been   recorded,   after   detailed scrutiny of facts, by the Inquiry Officer in his report for arriving to a conclusion   in   holding   charge   nos.   1,   3   and   4   proved   against   the respondent delinquent are referred to hereunder:­ Charge No. 1 Findings of the Inquiry Officer :­  I   have   fully   examined   the   contentions   of   P.O.&   DR/C.S.0.   and   my   findings   in   this regard are as under:­  Considering all the facts and material placed before me during the inquiry proceedings by the concerned parties, I concur with the arguments advanced and facts established by the Presenting Officer, who has established the facts relating to charge No. 1 on the basis of ME­2/ 1 to 5, ME­ 6/1 & 2, ME­10,, ME­10/1&2, ME­11, ME­3, ME­13, ME­ 12, ME­14, ME­15, ME­20, ME­27, DE­30, DE­31/1&2, DE­32, ME­1/5, ME­23, ME­ 24, DE­2/1to15.  5 I, therefore, hold that charge No. 1 stands proved against Mr. K.K. Bhardwaj, C.S.O.  Charge No. 3   Findings of the Inquiry Officer :­  I have fully examined the contentions of P.O. and DR/CSO and my findings in this regard are as under:­  Considering   all   the   facts   and   material   placed   before   me   during   the   inquiry proceedings  by  the concerned parties,  I  concur  with arguments  advanced  and facts   established   by   the   Presenting   Officer,   who   has   established   the   facts relating to charge No. 3 on the basis of documentary evidence, namely, ME­3, ME­12,   ME­13,   ME­14,   ME­15,   ME­16,   ME­17   &   ME­18.   As   per   ME­14   the C.S.O. had left the branch at about 4.45 p.m. on 10.11.99, and as per ME­12 and ME­13 the Manager, Mr. V.K. Khanna had left the branch on 10.11.99 at about   2.00   p.m.   by   informing   to   the   Asstt.   Manager,   Mr.   K.K.   Bhardwaj.   It   is the bounden duty of the Manager to ensure the security of the branch and in absence of the Manager it automatically passes on to the Asstt. Manager, who is   second­in­command   in   the   branch.   As   such,   the   asstt.   Manager   Mr.   K.K. Bhardwaj   while   leaving   the   Sewla   branch   on   10.11.1999,   in   absence   of   the Manager, must have fully ensured about the safety and security of the branch in view of alarming/huge cash accumulation (Rs. 27,84,002.17) in the branch as at the close of business on 10.11.99. Laxity in security is also evident from ME­15. So, it is well substantiated by P.O. that the Asstt. Manager was lacking in his duty while leaving the branch on 10.11.99 in absence of the Manager, in the matter of security and safety of the branch.  I,  therefore,  hold   that   charge   No.  3  stands   proved  against   Mr.  K.K.   Bhardwaj, C.S.O.  Charge No. 4 Findings of the Inquiry Officer: I   have   fully   examined   the   contentions   of   P.O.   &   DR/CSO   and   my   findings   in this regard are as under:­  Considering   all   the   facts   and   material   placed   before   me   during   the   inquiry proceedings   by   the   concerned   parties,   I   concur   with   the   arguments   advanced 6 and facts established by the Presenting Officer, who has established from ME­ 6/1&2   that   "A   record   of   custody   of   all   important   keys   should   be   carried   in   a key   Register.   All   changes   in   the   custody   of   keys   should   be   promptly   made thereinunder the signatures of the custodians."  ME­8 & ME­22/ 1&2 confirm the incomplete records of the postings in the Key Register's relating to Asstt. Manager and Asstt. Manager (Cash) since 1.8.1995 and 2.7.1994 respectively.  It   is   established   from   above   records   that   the   Asstt.   Manager   and   the   Asstt. Manager  (Cash) who  were the joint  custodians  at  Sewla  Agra  branch, had not signed   the   respective   key   registers   on   taking   over   charge   of   the   keys   of   Cash Safe/Strong   Room   of   the   branch   and   did   not   maintain   the   Key   Registers uptodate.  I, therefore, hold that Charge No. 4, stands proved against Mr. K.K. Bhardwaj, C.S.O.”  8. The   disciplinary   authority,   after   affording   opportunity   of hearing   to   the   respondent   delinquent,   concurred   with   the   findings of   the   Inquiry   Officer   and   after   due   compliance   of   principles   of natural   justice,   inflicted   the   penalty   of   dismissal   from   service   vide Order   dated   31 st   December,   2001   with   disqualification   for   future employment. 9. The   order   of   the   disciplinary   authority   came   to   be   challenged by   the   respondent   in   the   departmental   appeal   before   the   appellate authority.     The   appellate   authority,   after   revisiting   the   record   of inquiry,   found   justification   in   the   submissions   made   by   the respondent delinquent with regard to charge no. 3 but so far as the 7 finding   in   reference   to   charge   nos.   1   and   4   is   concerned,   the appellate   authority   concurred   with   the   finding   recorded   by   the inquiry   officer   and   confirmed   by   the   disciplinary   authority   in exercise of power under Regulation 17 of the Regulations, 1976 and modified   the   punishment   by   its   Order   dated   23 rd   December,   2002, the extract of which is as under:­ “I, therefore, in exercise of powers vested in me as Appellate Authority, and in terms of Regulation   17   of   UCO   Bank   Officer   Employees   (Discipline   and   Appeal)   Regulations, 1976, as amended, pass the following Order :  Charge   No. 1  Proved  Shri   K.K.   Bhardwaj   (PFM   No.   23213)   shall   be compulsorily retired from Bank's service.  Charge   No. 2 Not Proved  Exonerated  Charge   No. 3 Not Proved  Exonerated  Charge   No. 4 Proved  The   Basic   Pay   of   Shri   Bhardwaj   be   reduced   by two  stages  in  the  time  scale   of  pay   for  a   period of   4   (four)   years.   It   is   further   directed   that   he will earn increments of pay during the period of reduction   and   that   on   expiry   of   this   period   the reduction   will   have   the   effect   of   postponing   his future increments.  Charge   No. 5 Not Proved  Exonerated 8 The   above   punishments   shall   run   concurrently,   However,   since   no   moral turpitude   is   being   found   against   Shri   Bhardwaj,   he   will   be   paid   with   all terminal benefits payable to him.”  10. The   order   passed   by   the   appellate   authority   came   to   be challenged by the respondent under Article 226 of the Constitution. The learned Single Judge, after taking note of the record of inquiry, arrived   to   the   conclusion   that   Mr.   Vinod   Kumar   Khanna   was   the Branch   Manager   on   the  date   when   the   incident   had  occurred,   i.e., 10 th /11 th   November,   1999   and   the   joint   responsibility   was   of   the Branch   Manager   and   the   Assistant   Manager(Cash).     Since   the present respondent delinquent was the Assistant Manager, he could not   be   held   to   be   responsible   for   lapses   and   set   aside   the   order   of punishment   inflicted   upon   the   respondent   delinquent   under   its Order dated 19 th  October 2019. 11. On   Letters   Patent   Appeal   preferred   at   the   instance   of   the present   appellant,   the   Division   Bench   under   the   impugned judgment   has   not   taken   care   to   examine   the   report   of   inquiry   and has   just   reproduced   the   findings   recorded   by   the   learned   Single Judge   under   the   order   impugned   and   dismissed   the   appeal   by   an 9 Order   dated   21 st   January,   2021   which   is   the   subject   matter   of challenge before us. 12. For   completion   of   facts,   it   may   be   relevant   to   note   that   the factual   error   was   committed   by   the   learned   Single   Judge   and   the Division   Bench   in   passing   the   impugned   judgment   that   Mr.   Vinod Kumar   Khanna,   who   was   the   Manager   of   Sewla,   Agra   Branch   at that   time,   was   also   served   with   the   charge­sheet   and   he   too   faced departmental   inquiry   but   the   allegation   against   him   was   that despite   being   fully   aware   that   the   respondent   delinquent   was   the custodian of cash(keeping the keys of the cash safe/strong room in an   almirah   in   the   stationery   room   overnight)   and   not   keeping   the same  in  his  personal   custody  as  per  rules  of  the  Bank,  he  did  not take appropriate steps against the staff who was reportedly keeping overnight safety of the keys of the chest in the Branch itself which was a gross negligence which he had committed in discharge of his duties   as   a   Manager   of   the   Branch   and   for   his   supervisory negligence,   after   charge­sheet   dated   17 th   December,   1999   came   to be   served,   he   too   was   held   guilty   for   his   supervisory   negligence 10 which   he   had   committed   in   discharge   of   his   duties   and   was punished by an Order dated 28 th  February, 2002. 13. Learned counsel for the appellants submits that for  the gross misconduct   which   the   respondent   had   committed   in   discharge   of his   duties,   the   inquiry   was   conducted   in   accordance   with   the procedure prescribed under the Regulations 1976 and it was never the   case   of   the   respondent   either   before   the   departmental authorities  or   before  the  High  Court  that  the  inquiry  has  not   been conducted   in   accordance   with   the   procedure   prescribed   under   the scheme   of   Regulations,   1976   or   the   record   which   was   relevant   to the  charge,  and demanded by  him, was not  made  available to  him and   what   prejudice   has   been   caused   to   him   on   account   of   non­ availability   of   record   or   the   orders   passed   by   the disciplinary/appellate   authority   are   in   violation   of   principles   of natural justice while upholding the findings of the inquiry officer in reference   to   charge   nos.   1   and   4   and   consequential   punishment inflicted upon him. 14. At   the   same   time,   learned   counsel   further   submits   that   the learned   Single   Judge   of   the   High   Court   has   proceeded   on   the 11 premise that it was the Manager and Assistant Manager(Cash) who were responsible officers and because of their negligence, theft has been committed on 10 th /11 th   November, 1999 from the cash safe of the   Branch   which   appears   to   be   factually   incorrect.     It   was   the respondent delinquent who was the custodian and in­charge of keys at   the   relevant   point   of   time   along   with   Assistant   Manager(Cash) and   the   finding   was   recorded   by   the   Inquiry   Officer   supported   by the documentary evidence on record and this was never questioned by the respondent delinquent at any  later  stage even when he was served   with   the   inquiry   report   or   to   the   disciplinary   or   appellate authority while assailing the finding recorded by the inquiry officer in his report.  This is the manifest error which the Division Bench of the   High   Court   has   committed   in   interfering   with   the   domestic inquiry   conducted   against   the   respondent   delinquent   in   which charge   nos.   1   and   4   were   finally   held   proved   against   him.     In   the given   circumstances,   the   interference   made   by   the   High   Court   in the   impugned   judgment   is   not   sustainable   and   deserves   to   be interfered with by this Court. 12 15. Per   contra,   learned   counsel   for   the   respondent,   on   the   other hand, submits that respondent was the Assistant Manager and the responsibility  was  of   the  Manager  of  the   Branch  and   the  Assistant Manager(Cash)   and   submits   that   the   finding   recorded   by   the inquiry officer in his report is perverse and not sustainable. 16. Learned   counsel   further   submits   that   the   plea   was   raised   by him   against   the   inquiry   officer   being   biased   but   no   one   has   paid heed   to   his   request   and   further   submits   that   the   documents demanded by him were not made available despite request and the orders   passed   by   the   disciplinary/appellate   authority   being   non­ speaking and cryptic in nature are otherwise not sustainable in law. 17. We have heard learned counsel for the parties and perused the material available on record with their assistance. 18. The   power   of   judicial   review   in   the   matters   of   disciplinary inquiries,   exercised   by   the   departmental/appellate   authorities discharged by constitutional courts under Article 226 or Article 136 of   the   Constitution   of   India   is   well   circumscribed   by   limits   of correcting   errors   of   law   or   procedural   errors   leading   to   manifest injustice   or   violation   of   principles   of   natural   justice   and   it   is   not 13 akin to adjudication of the case on merits as an appellate authority which has earlier been examined by this Court in   B.C. Chaturvedi Vs.   Union   of   India   and   Others 1 ;   Himachal   Pradesh   State Electricity Board Limited   Vs.   Mahesh Dahiya 2   and recently by a three­Judge Bench of this Court(of which one of us is a member) in Deputy   General   Manager(Appellate   Authority)   and   Others   Vs. Ajay Kumar Srivastava 3  wherein this Court has held as under:­ “24.   It   is   thus   settled   that   the   power   of   judicial   review,   of   the constitutional   courts,   is   an   evaluation   of   the   decision­making process   and   not   the   merits   of   the   decision   itself.   It   is   to   ensure fairness in treatment and not to ensure fairness of conclusion. The court/tribunal   may   interfere   in   the   proceedings   held   against   the delinquent   if   it   is,   in   any   manner,   inconsistent   with   the   rules   of natural justice or in violation of the statutory rules prescribing the mode of enquiry or where the conclusion or finding reached by the disciplinary authority is based on no evidence. If the conclusion or finding be such as no reasonable person would have ever  reached or   where   the   conclusions   upon   consideration   of   the   evidence reached   by   the   disciplinary   authority   are   perverse   or   suffer   from patent error on the face of record or based on no evidence at all, a writ of certiorari could be issued. To sum up, the scope of judicial review   cannot   be   extended   to   the   examination   of   correctness   or reasonableness of a decision of authority as a matter of fact. 25.   When   the   disciplinary   enquiry   is   conducted   for   the   alleged misconduct against the public servant, the court is to examine and determine: ( i ) whether the enquiry was held by the competent authority; ( ii ) whether rules of natural justice are complied with; 1 1995(6) SCC 749 2 2017(1) SCC 768 3 2021(2) SCC 612 14 ( iii )   whether   the   findings   or   conclusions   are   based   on   some evidence   and   authority   has   power   and   jurisdiction   to   reach finding of fact or conclusion. 26.   It   is   well   settled   that   where   the   enquiry   officer   is   not   the disciplinary   authority,   on   receiving   the   report   of   enquiry,   the disciplinary   authority   may   or   may   not   agree   with   the   findings recorded   by   the   former,   in   case   of   disagreement,   the   disciplinary authority   has   to   record   the   reasons   for   disagreement   and   after affording   an   opportunity   of   hearing   to   the   delinquent   may   record his own findings if the evidence available on record be sufficient for such   exercise   or   else   to   remit   the   case   to   the   enquiry   officer   for further enquiry. 27.   It   is   true   that   strict   rules   of   evidence   are   not   applicable   to departmental  enquiry  proceedings.  However,  the  only   requirement of   law   is   that   the   allegation   against   the   delinquent   must   be established   by   such   evidence   acting   upon   which   a   reasonable person   acting   reasonably   and   with   objectivity   may   arrive   at   a finding  upholding  the gravity  of the  charge  against  the  delinquent employee.   It   is   true   that   mere   conjecture   or   surmises   cannot sustain   the   finding   of   guilt   even   in   the   departmental   enquiry proceedings. 28.   The   constitutional   court   while   exercising   its   jurisdiction   of judicial review under Article 226 or Article 136 of the Constitution would   not   interfere   with   the   findings   of   fact   arrived   at   in   the departmental enquiry proceedings except in a case of mala fides or perversity   i.e.   where   there   is   no   evidence   to   support   a   finding   or where   a   finding   is   such   that   no   man   acting   reasonably   and   with objectivity could have arrived at those findings and so long as there is   some   evidence   to   support   the   conclusion   arrived   at   by   the departmental authority, the same has to be sustained.” 19. Adverting   to   the   facts   of   the   instant   case,   the   Division   Bench has   proceeded   on   the   premise   that   the   responsibility   was   of   the Branch   Manager   along   with   the   Assistant   Manager(Cash).     Hence, the respondent could not have been held responsible for the lapses 15 of   those   officers   and   proceeding   on   the   said   foundation,   set   aside the penalty inflicted upon the respondent delinquent but the record of   enquiry   clearly   manifests   that   it   was   a   factual   error   being committed   by   the   High   Court   while   setting   aside   the   domestic inquiry   and   the   consequential   punishment   inflicted   upon   the respondent delinquent. 20. In   the   course   of   enquiry,   a   documentary   evidence   came   on record that although Mr. Vinod Kumar Khanna was the Manager of the   Branch   but   the   date,   i.e.,   10 th /11 th   November,   1999   on   which the theft was committed, the custodian of cash were the respondent along   with   the   Assistant   Manager(Cash).     The   finding   has   been recorded   by   the   inquiry   officer   in   his   report   holding   that   the respondent   delinquent   was   the   custodian   of   cash   in   keeping   the keys in cash safe/strong room in the almirah of the stationery room overnight and not keeping the same in his personal custody as per rules of the Bank along with Assistant Manager(Cash).  The finding of   fact   was   confirmed   by   the   Disciplinary/Appellate   Authority     in upholding the guilt of the respondent as he had failed in discharge of   his   duties   as   a   custodian   when   the   theft   had   taken   place   on 16 10 th /11 th   November,   1999   but   the   High   Court   in   the   impugned judgment   has   not   taken   pains   to   examine   the   finding   recorded   by the   inquiry   officer   in   reference   to   the   responsibility   which   the respondent delinquent failed to discharge as a custodian of cash at the relevant point of time when the theft was committed. 21. That apart, what has been recorded by the inquiry officer has been   revisited   by   the   disciplinary/appellate   authority   and   after   re­ appreciation   of   record   of   inquiry   and   due   application   of   mind,   the appellate   authority   while   exonerating   the   respondent   delinquent from charge no. 3 held charge nos. 1 and 4 proved against him and punished him by an order dated 23 rd   December, 2002.   Neither the learned Single Judge nor the Division Bench of the High Court has taken   pains   to   look   into   the   finding   which   was   recorded   by   the inquiry  officer in reference to charge nos. 1 and 4 and appreciated thereafter   by   the   disciplinary/appellate   authority   in   passing   of   the order of penalty inflicted upon the respondent delinquent. 22. In   our   considered   view,   the   finding   which   has   been   recorded by the High Court in the impugned order is unsustainable and not supported with the report of inquiry available on record. 17 23. The   submission   made   by   learned   counsel   for   the   respondent that   the   inquiry   officer   was   biased   and   that   caused   prejudice   to him,   suffice   it   to   say,   that   merely   making   allegation   that   he   was biased is not sufficient unless supported by the material placed by him   either   during   the   course   of   inquiry   or   before   the disciplinary/appellate   authority.     Even   no   submission   was   made before the High Court also and it deserves no consideration except rejection. 24. So far as the submission regarding non­supply of document is concerned,   inquiry   officer   has   observed   that   the   record   which   was demanded by the respondent delinquent was made available to him except   the   one   which   was   confidential   in   nature   still   he   was permitted for inspection.  At the same time, the respondent failed to show   as   to   what   prejudice   has   been   caused   to   him  in   reference   to the alleged non­supply of the documents demanded by him. 25. The further  submission of learned counsel for  the respondent that   the   decision   of   the   disciplinary/appellate   authority   being   a non­speaking and cryptic in nature is concerned, it is a sorry state of affairs to say so that both the orders of the disciplinary/appellate 18 authority   are   on   record   and   cogent   reasons   have   been   assigned while   concurring   with   the   finding   of   the   inquiry   officer   in   order   of the   disciplinary   authority.     The   appellate   authority   also,   after   due appreciation   of   the   record   of   inquiry   and   confirmed   by   the disciplinary   authority,   arrived   to   the   conclusion   that   the   finding recorded in reference to charge no. 3 is not proved and held charge nos.   1   and   4   proved   on   the   basis   of   which   he   was   persuaded   to modify   the   punishment   under   the   Order   dated   23 rd   December, 2002. 26. In   our   considered   view,   the   High   Court   has   exceeded   in   its jurisdiction   while   interfering   with   the   disciplinary   proceedings initiated   against   the   respondent   delinquent   and   being unsustainable deserves to be set aside. 27. Consequently,   the   appeal   succeeds   and   is   allowed.     The judgment   of   the   Division   Bench   of   the   High   Court   dated   21 st January, 2021 is accordingly quashed and set aside.  No costs. 28. Pending application(s), if any, stand disposed of.    ………………………J. (AJAY RASTOGI) 19        ……………………….J. (ABHAY S. OKA) NEW DELHI FEBRUARY 18, 2022 20