/2022 INSC 0248/ REPORTABLE IN THE SUPREME COURT OF INDIA CIVIL APPELLATE JURISDICTION  CIVIL APPEAL NO.  2643    OF 2022 [Arising out of SLP(C) No. 6885 of 2021] KALYAN DOMBIVALI MUNICIPAL  CORPORATION        ...APPELLANT(S) VERSUS SANJAY GAJANAN GHARAT  AND ANOTHER    ...RESPONDENT(S) WITH CIVIL APPEAL NO.  2644  OF 2022 [Arising out of SLP(C) No. 6968 of 2021] J U D G M E N T B.R. GAVAI, J. 1. Leave granted in both the Special Leave Petitions. 2. Kalyan   Dombivali   Municipal   Corporation   (hereinafter referred   to   as   the   “KDM   Corporation”)   and   the   State   of 1 Maharashtra,   by   way   of   the   present   appeals,   challenge   the correctness of the judgment dated 6 th  April 2021, passed by the Division   Bench   of   the   High   Court   of   Judicature   at   Bombay   in Writ   Petition   (ST.)   No.   3599   of   2020 ,   thereby   holding   that   the KDM Corporation was not the competent authority to suspend respondent   No.1­Sanjay   Gajanan   Gharat.     By   the   impugned judgment,   the   High   Court   had   also   quashed   the   departmental inquiry   initiated   against   the   respondent   No.1   and   directed   the KDM   Corporation   to   reinstate   him   forthwith   to   the   post   of Additional   Municipal   Commissioner   (hereinafter   referred   to   as “AMC”) of the KDM Corporation.  3. The   facts   are   not   in   dispute.     The   respondent   No.1   was initially   appointed   as   an   Assistant   Municipal   Commissioner   of the KDM Corporation in the year 1995.   The said appointment was   approved   by   the   State   Government   on   1 st   February   1997 under   Section   45   of   the   Maharashtra   Municipal   Corporations Act, 1949 (hereinafter referred to as “the MMC Act”). The KDM Corporation thereafter recommended the respondent No.1 to be promoted   as   Deputy   Municipal   Commissioner   of   the   KDM 2 Corporation   on   9 th   May   2003.     This   was   done   after   the Departmental   Promotion   Committee   of   the   KDM   Corporation found   respondent   No.1   suitable   for   such   promotion.   The General   Body   of   the   KDM   Corporation   also   approved   the   said recommendation   in   its   meeting   held   on   18 th   July   2003.     The State   Government,   vide   notification   dated   23 rd   July   2005, granted   approval   to   the   promotion   of   respondent   No.1   as Deputy Municipal Commissioner with effect from 9 th  May 2003. 4. Vide   Maharashtra   Act   No.32   of   2011,   which   came   into effect   from   25 th   September   2011,   various   amendments   were effected  into  the  MMC  Act.   Vide the  said amendment,  Section 39A was brought in the statute, which provided for  creation of one   or   more   posts   of   AMCs   and   appointment   of   suitable persons on such posts. 5. In pursuance of the amendment effected in the year 2011, the   State   Government   issued   a   Government   Resolution (hereinafter referred to as “G.R.”) on 11 th   November 2011. Vide the   said   G.R.,   one   post   of   AMC   was   created   for   the   KDM Corporation.     Consequent   to   the   upgradation   of   the   KDM 3 Corporation   from   Class   ‘D’   to   Class   ‘C’,   one   additional   post   of AMC came to be created vide G.R. dated 6 th  January 2015.  The said   G.R.   also   laid   down   the   procedure   for   carrying   out   the selection   process   for   the   post   of   AMCs.   Undisputedly,   the Selection   Committee,   which   considered   the   proposal   of   the Commissioner of the KDM Corporation, for a suitable person to be   appointed   as   AMC,   in   its   meeting   held   on   5 th   May   2015, found   respondent   No.1   most   suitable   for   the   same   and accordingly,   his   name   came   to   be   recommended   by   the Selection   Committee   to   the   State   of   Maharashtra   for appointment to the post of AMC of the KDM Corporation.   The respondent   No.1   came   to   be   appointed   as   AMC   of   the   KDM Corporation   by   the   State   of   Maharashtra   on   2 nd   June   2015. Pursuant   to   his   appointment,   the   respondent   No.1   joined   his service as AMC of the KDM Corporation in the same month. 6. On   14 th   June   2018,   an   FIR   No.34   of   2018   came   to   be registered   against   the   respondent   No.1   for   the   offences punishable   under   Sections   7,   8,   13(1)(d)   along   with   Section 13(2)   of   the   Prevention   of   Corruption   Act,   1988.     The 4 respondent No.1 was arrested on the same date and continued to   be   in   custody   till   17 th   June   2018,   on   which   date,   he   was released on bail. 7. The Commissioner of the KDM Corporation purportedly, in exercise   of   the   powers   under   Section   56(1)(b)   of   the   MMC   Act and Rule 4(1) of the Maharashtra Civil Services (Discipline and Appeal) Rules, 1979 (hereinafter referred to as “MCS Rules”), on 18 th   June   2018,   issued   an   order   suspending   respondent   No.1 from service.   The General Body of the KDM Corporation, in its meeting   held   on   7 th   July   2018,   ratified   the   suspension   of respondent   No.1.   On   20 th   June   2019,   the   General   Body   of   the KDM Corporation also  accorded sanction  to hold  departmental inquiry   against   respondent   No.1.   Accordingly,   the Commissioner of the KDM Corporation issued a notice dated 7 th August   2019   to   respondent   No.1   with   regard   to   holding   of departmental   inquiry   against   him   and   called   upon   him   to appear   before   the   Inquiry   Officer   appointed   by   the   KDM Corporation.     The   respondent   No.1,   vide   his   letter   dated   16 th August   2019   addressed   to   the   Commissioner,   KDM 5 Corporation,   objected   to   the   said   departmental   inquiry   on   the ground of jurisdiction. 8. Again,   the   KDM   Corporation   issued   a   notice   dated   5 th December 2019, to respondent No.1 calling upon him to remain present for the preliminary inquiry to be held on 26 th  December 2019.  However, the respondent No.1 chose not to participate in the   departmental   inquiry   and   filed   a   writ   petition   being   Writ Petition   (ST.)   No.3599   of   2020   before   the   High   Court   of Judicature at Bombay on 21 st   February 2020.   In the said writ petition, he sought the following reliefs: “a) This Hon'ble Court may be pleased to issue Writ of   Mandamus   or   any   other   appropriate   Writ   in   the nature   of   Mandamus   or   any   other   appropriate Direction   or   Order   thereby   directing   Respondent No.1   Corporation   and   its   Municipal   Commissioner to forthwith withdraw and/or cancel ­ I) the impugned Suspension Order dated 18th   June,   2018,   being   Exhibit­U hereto;  II) the impugned General Body Resolution dated   7th   July,   2018,   being   Exhibit­V hereto;  III) the Impugned General Body Resolution No.6   dated   20th   June,   2019   being Exhibit­Y hereto; and  6 IV) the   Impugned   Notice   of   Departmental inquiry   dated   7th   August,   2019   being Exhibit­Z to this petition;  b)   This   Hon'ble   Court   may   be   pleased   to   issue   a Writ   of   Certiorari   or   any   other   appropriate   Writ   in the   nature   of   Certiorari   or   any   other   appropriate Direction or Order thereby quashing and/or setting aside – I)  the Impugned Suspension Order dated 18th   June,   2018,   passed   by   the Municipal   Commissioner   of Respondent   No.1   being   Exhibit   ­U hereto;  II)  the Impugned General Body Resolution dated   7th   July,   2018   of   Respondent No.1, being Exhibit­V hereto;  III)  the Impugned General Body Resolution No.6   dated   20th   June,   2019   or Respondent   No.1,   being   Exhibit   ­Y hereto; and  IV) the   Impugned   Notice   of   193 Departmental   Inquiry   dated   7th August   2019   issued   by   the commissioner   of   Respondent   No.1 being Exhibit­Z to this petition;  c) This  Hon'ble  Court  may  be pleased to  Issue  Writ of   Mandamus   or   any   other   appropriate   Writ   in   the nature   of   Mandamus   or   any   other   appropriate Direction   or   Order   thereby   directing   Respondent No.1   Corporation   and   its   Municipal   Commissioner to   forthwith   re­Instate   the   Petitioner   in   the   post   of Additional   Municipal   Commissioner   of   the   1st Respondent Corporations;” 7 9. By   the   impugned  judgment   dated  6 th   April  2021,   the  writ petition   filed   by   the   respondent   No.1   came   to   be   allowed   in terms   of   the   prayers   (a)   to   (c),   which   are   reproduced hereinabove.     Being   aggrieved   thereby,   both,   the   KDM Corporation   and   the   State   of   Maharashtra   have   approached this Court. 10. We have heard Shri P.S. Patwalia, learned Senior Counsel appearing   on   behalf   of   the   KDM   Corporation,   Shri   Rahul Chitnis,   learned   counsel   appearing   on   behalf   of   the   State   and Shri   Anupam   Lal   Das,   learned   Senior   Counsel   appearing   on behalf of respondent No.1. 11. Shri   Patwalia   submitted   that   the   High   Court   has   grossly erred   in   holding   that   the   respondent   No.1   was   an   employee   of the   State   Government   and   therefore,   it   was   only   the   State Government,   who   had   powers   to   suspend   him.     He   submitted that   though   under   Section   39A   of   the   MMC   Act,   the   State Government   was   an   authority   competent   to   create   a   post   and appoint a suitable person on that post, such a post was created 8 specifically for the KDM Corporation and once a suitable person was   appointed   by   the   State   Government   on   the   said   post,   he became   an   employee   of   the   KDM   Corporation.     He   submitted that  in view of  the  provisions of  Section  56 of  the  MMC  Act,  it was   only   the   KDM   Corporation,   which   was   competent   to suspend   such   an   employee   on   the   grounds   as   are   available under   the   said   provision,   and   also   to   initiate   departmental proceedings.     He   submitted   that   the   High   Court   has   grossly erred in not considering the said aspect and referring to Section 16   of   the   Maharashtra   General   Clauses   Act,   1904   (hereinafter referred   to   as   “GC   Act”).     He   submitted   that   when   there   is   a specific   provision   in   the   MMC   Act,   which   empowers   the Commissioner   to   suspend   an   employee   and   to   initiate departmental   proceedings   against   him,   recourse   to   GC   Act   is not   warranted.     He   submitted   that   since   the   respondent   No.1 was   arrested   and   was   detained   in   custody   for   a   period exceeding 48 hours, in view of sub­rule (2) of Rule 4 of the MCS Rules,   his   suspension   was   a   deemed   one.     The   learned   Senior Counsel   submitted   that   the   impugned  judgment   has   the   effect 9 of leading to a consequence that the respondent No.1, who has been caught red­handed in a trap case, will be left scot­free.  12. The State Government has also supported the contentions as raised by the KDM Corporation.  It is submitted that though the   post   was   created   by   the   State   Government   for   the   KDM Corporation and though the respondent No.1 was selected and appointed   by   the   State   Government   in   accordance   with   the procedure   prescribed   in   the   G.R.   dated   6 th   January   2015,   the appointment   was,   as   an   AMC   of   the   KDM   Corporation   and   as such,   the   KDM   Corporation   was   well   within   its   powers   under Section 56 of the MMC Act to suspend him. 13. Shri   Anupam   Lal   Das,   learned   Senior   Counsel   appearing for the respondent No.1, on the contrary, would submit that the respondent No.1 was appointed by the State Government under Section   39A   of   the   MMC   Act   and   the   post   of   AMC   is   pari materia  with that of the Commissioner, who is appointed under Section   36   of   the   MMC   Act.     He  submitted   that  under   Section 39A(2)   of   the   MMC   Act,   an   AMC   is   subject   to   the   same 10 liabilities,   restrictions   and   terms   and   conditions   of   service,   to which the Commissioner is subjected to as per the provisions of the   MMC   Act.     He   further   submitted   that   the   posts   of   the Commissioner and the AMC find place in Chapter II of the MMC Act,  whereas  Section  56 finds place in  Chapter  IV of  the MMC Act.   He submitted that various other sections in Chapter IV of the   MMC   Act   provide   for   appointment   of   various   municipal officers   and   servants   other   than   AMC   and   Commissioner   and therefore,   the   term   “competent   authority”   will   have   to   be construed   to   be   only   such   authorities,   who   were   competent   to make   appointments   to   the   posts   found   in   Chapter   IV   of   the MMC   Act.       He   submitted   that   in   any   case,   in   view   of   the judgment of this Court in the case of   Ajay Kumar Choudhary v.   Union   of   India   through   its   Secretary   and   Another 1 , continued   suspension   of   respondent   No.1   was   not   warranted. He   submitted   that   even   the   charge­sheet   was   not   submitted within 90 days and as such, there is no reason to interfere with the impugned judgment. 1 (2015) 7 SCC 291 11 14. The High Court, in the impugned judgment, has held that since   the   appointment   of   respondent   No.1   was   made   by   the State   Government   in   view   of   Section   36   of   the   MMC   Act,   it   is only the State Government, who was competent to suspend and initiate   departmental   inquiry   against   him.     It   was,   therefore, held   that   the   suspension   order   issued   by   the   Commissioner and   ratified   by   the   KDM   Corporation,   and   the   departmental inquiry  initiated by the Commissioner  with the approval of the KDM   Corporation   was   beyond   their   powers.     We   will   have   to examine the correctness of these findings. 15. Section 39A of the MMC Act reads thus: “ 39A.   Appointment   of   Additional   Municipal Commissioners . —(1)   The   State   Government   may create   one   or   more   posts   of   Additional   Municipal Commissioners   in   the   Corporation   and   appoint suitable   persons   on   such   posts,   who   shall,   subject to   the   control   of   the   Commissioner,   exercise   all   or any   of   the   powers   and   perform   all   or   any   of   the duties and functions of the Commissioner. (2)   Every   person   so   appointed   as   the   Additional Municipal   Commissioner   shall   be   subject   to   the same   liabilities,   restrictions   and   terms   and conditions of service, to which the Commissioner is subjected to as per the provisions of this Act. 12 16. The perusal of sub­section (1) of Section 39A of the MMC Act   would   reveal   that   the   State   Government   is   empowered   to create   one   or   more   posts   of   AMCs.     However,   such   a   post   is created in the particular Corporation.  The State Government is also   entitled   to   appoint   suitable   persons   on   such   posts.     It   is further clear that the AMCs so appointed, though shall exercise all or any of the powers and perform all or any of the duties and functions of the Commissioner, the same shall be subject to the control of the Commissioner.   Sub­section (2) of Section 39A of the   MMC   Act   provides   that   every   person   so   appointed   as   the AMC   shall   be   subject   to   the   same   liabilities,   restrictions   and terms  and  conditions   of  service,  to  which  the  Commissioner  is subjected to as per the provisions of MMC Act. 17. It is not in dispute that vide G.R. dated 6 th   January 2015, for the KDM Corporation, which was promoted from Class ‘D’ to Class   ‘C’,   one   new   post   of   AMC   was   created.     It   is   also   not   in dispute that there was already one post of AMC existing in the KDM   Corporation.   The   perusal   of   the   said   G.R.   would   reveal 13 that one post of AMC, which was newly created, was to be filled in from the officers of the State Cadre in the KDM Corporation. It would further reveal that the second post of the AMC was to be   filled   in   from   the   officers   working   in   the   respective Corporation by way of selection.   It further clarified that in the event,   the   suitable   person   is   not   available   for   selection   to   the said   post,   the   same   shall   be   filled   in   from   the   officers   of   the State Government Cadre. 18. From   the   perusal   of   the   record,   it   could   be   seen   that   the State   Government   had   called   for   the   names   of   suitable candidates   from   the   Commissioner   of   the   KDM   Corporatoin. The   Commissioner,   vide   his   communication   dated   4 th   April 2015, proposed three names.   The said names were considered by a Committee consisting of the following authorities: (i) Commissioner/Director,   Directorate   of   Municipal Administration; (ii) Additional   Commissioner,   Mumbai   Municipal Corporation; 14 (iii) Commissioner, KDM Corporation;  (iv) Deputy Secretary, Govt. of Maharashtra; and (v) Under Secretary, Govt. of Maharashtra. 19. A perusal of the Minutes of the said Meeting would reveal that   though   the   Commissioner   of   the   KDM   Corporation   stated that none of the candidates including the respondent No.1 were eligible for the post of AMC, the Committee, in its meeting held on   5 th   May   2015,   after   considering   the   confidential   reports   of the   three   candidates,   resolved   to   recommend   respondent   No.1 for   appointment   to   the   post   of   AMC   of   the   KDM   Corporation. The   said   recommendation   was   approved   by   the   State Government   and   accordingly,   respondent   No.1   came   to   be appointed as AMC  of the KDM Corporation vide G.R. dated 2 nd June 2015.  The said G.R. would clearly reveal that respondent No.1   had   been   appointed   specifically   as   AMC   of   the   KDM Corporation.  It could thus clearly be seen from the record that though the respondent No.1 was selected and appointed by the 15 State   Government,   his   appointment   was   specifically   for   the KDM Corporation.   20. Therefore, the question that we will have to consider is as to   whether   the   respondent   No.1   though   an   employee   of   the KDM   Corporation,   can   neither   be   suspended   nor   any departmental   proceedings   can   be   initiated   against   him   by   the KDM   Corporation,   since   his   selection   and   appointment   was done by the State Government.   21. For considering the rival submissions, it will be relevant to refer   to   some   of   the   provisions   of   the   MMC   Act.     We   have already   reproduced   Section   39A   of   the   MMC   Act   hereinabove. The   other   two   provisions   that   require   consideration   are   sub­ section  (9) of  Section 2 and Section 56 of the MMC  Act, which read thus: “ 2. Definitions.­   ….. (9)   “the   Commissioner”   means   the   Municipal Commissioner  for  the City  appointed under  Section 36 and includes an acting Commissioner appointed under Section 39; 16 ………….. 56. Imposition of penalties on municipal officers and   servants . —(1)   A   competent   authority   may subject   to   the   provisions   of   this   Act   impose   any   of the   penalties   specified   in   sub­section   (2)   on   a municipal   officer   or   servant   if   such   authority   is satisfied   that   such   officer   or   servant   is   guilty   of   a breach   of   departmental   rules   or   discipline   or   of carelessness, neglect of duty or other misconduct or is incompetent: Provided that,— ( a ) no municipal officer or servant   holding the   post   equivalent   to   or   higher   in   rank than   the   post   of   the   Assistant Commissioner   shall   be   dismissed   by   the Commissioner   without   the   previous approval of the   Corporation. [ (b)   any   officer   or   servant   whether appointed   by   the   Corporation   or   any other   competent   authority,   except Transport   Manager   being   a   Government officer   on   deputation,   may   be   suspended by the Commissioner pending an order of the   Corporation   and   when   the   officer   so suspended   is   the   Transport   Manager   or an   officer   appointed   under   Section   45, such   suspension   with   reasons   therefor, shall,   forthwith   be   reported   by   the Commissioner   to   the   Corporation,   and such   suspension   shall   come   to   an   end   if not   confirmed   by   the   Corporation   within a   period   of   six   months   from   the   date   of such suspension: 17 Provided that, such suspension of an officer or servant pending inquiry into the allegations against such  officer  or  servant shall not be deemed to  be a penalty.]” 22. It could thus be seen that under Section 39A of the MMC Act, though the AMC will exercise all or any of the powers and perform   all   or   any   of   the   duties   and   functions   of   the Commissioner,   the   same   shall   be   subject   to   the   control   of   the Commissioner.  No doubt, that the AMC would be subject to the same   liabilities,   restrictions   and   terms   and   conditions   of service,   to   which   the   Commissioner   of   the   Corporation   is subjected.     However,   the   legislative   intent   is   clear   that   the powers to be exercised by AMCs would be subject to the control of the Commissioner.   23. The   legislative   intent   would   also   be   gathered   from   sub­ section (9) of Section 2 of the MMC Act.  It could be seen that in the   definition   of   the   “Commissioner”,   though   an   acting Commissioner appointed under Section 39 of the MMC Act has been   included,   an   AMC   appointed   under   Section   39A   of   the 18 MMC  Act has  not been  included.   We  are, therefore, unable  to accept the contention of respondent No.1 that the post of AMC is   pari   materia   with   that   of   the   Commissioner.     The   legislative intent  is  clear   that  though  the  AMC  exercises all  or  any   of the powers   and   performs   all   or   any   of   the   duties   and   functions   of the   Commissioner,   he   would   be   subject   to   the   control   of   the Commissioner, and as such, subordinate to him.   24. Under   sub­section   (1)   of   Section   56   of   the   MMC   Act,   a competent authority, subject to the provisions of the said Act, is entitled  to  impose any  of the  penalties  specified in sub­section (2)   of   Section   56   of   the   MMC   Act   on   a   municipal   officer   or servant if such authority is satisfied that such officer or servant is   guilty   of   breach   of   departmental   rules   or   discipline   or   of carelessness,   neglect   of   duty   or   other   misconduct   or   is incompetent.     Clause   (a)   of   the   proviso   to   sub­section   (1)   of Section   56   of   the   MMC   Act,   however,   provides   that   no municipal   officer   or   servant   holding   the   post   equivalent   to   or higher   in   rank   than   the   post   of   the   Assistant   Commissioner, 19 shall   be   dismissed   by   the   Commissioner   without   the   previous approval of the Corporation.  It can be seen that the words used are   “post   equivalent   to   or   higher   in   rank   than   the   post   of   the Assistant   Commissioner”.     It   will   also   be   relevant   to   note   that Section 56 of the MMC Act has also been amended by the same Amending   Act   i.e.   Maharashtra   Act   No.   32   of   2011,   by   which Section   39A   was   brought   in   the   statute.     Earlier,   the   words used in clause (a) of sub­section (1) of Section 56 were “whose monthly   salary,   exclusive   of   allowances   exceeds   one   thousand rupees”.     The   said   words   were   substituted   by   the   words “holding the post equivalent to or higher in rank than the post of   the   Assistant   Commissioner”.     It   can   thus   be   seen   that though   the   “competent   authority”   is   entitled   to   impose   the penalty as specified in sub­section (2) of Section 56 of the MMC Act on a municipal officer or servant; in case of an officer, who is   equivalent   to   or   higher   in   rank   than   the   post   of   Assistant Commissioner,   the   power   of   dismissal   can   be   exercised   by   the “Commissioner”   only   with   the   previous   approval   of   the Corporation.  20 25. It can further be seen that clause (b) of the proviso to sub­ section   (1)   of   Section   56   of   the   MMC   Act   enables   the Commissioner   to   suspend   any   officer   or   servant,   whether appointed by the Corporation or any other competent authority, except   Transport   Manager   being   a   Government   Officer   on deputation,   pending   an   order   of   the   Corporation.   It   further provides   that   when   the   officer   suspended   is   a   Transport Manager  or   an officer  appointed  under  Section  45  of the  MMC Act,   such   suspension   with   reasons   thereof,   shall,   forthwith   be reported   by   the   Commissioner   to   the   Corporation.     It   further provides   that   such   a   suspension   shall   come   to   an   end   if   not confirmed   by   the   Corporation   within   a   period   of   six   months from the date of such suspension.  26. It   is   thus   clear   that   whereas,   the   Commissioner   is empowered   to   suspend   any   officer   or   servant,   whether appointed by the Corporation or any other competent authority, in case of a Transport Manager being a Government Officer on deputation   or   any   officer   appointed   under   Section   45   of   the 21 MMC   Act,   the   Commissioner   is   required   to   report   such   a suspension with reasons thereof, to the Corporation.  It further provides   that   such   suspension   shall   come   to   an   end   if   not confirmed   by   the   Corporation   within   a   period   of   six   months from the date of such suspension. 27. A conjoint reading of the aforesaid provisions of the MMC Act   would   reveal   that   though   a   competent   authority   may impose   any   of   the   penalties   on   a   municipal   officer   or   servant, no municipal officer or servant holding the post equivalent to or higher   in   rank   than   the   post   of   an   Assistant   Commissioner, shall   be   dismissed   by   the   Commissioner   without   the   previous approval of the Corporation.   28. It   could   be   seen   that   the   legislature   has   created   two classes of the municipal officers and servants.   One class is of the   municipal   officers   and   servants,   other   than   the   ones holding the post equivalent to or higher in rank than the post of an   Assistant   Commissioner.     In   this   category,   a   competent authority   may   impose   the   penalties   as   provided   under   the 22 provisions   of   the   MMC   Act.     The   other   class   of   municipal officers   is   of   the   persons   holding   the   post   equivalent   to   or higher   in   rank   than   the   post   of   Assistant   Commissioner.     The officers   in   such   a   class   can   be   dismissed   only   by   the Commissioner   and   that   too   with   the   previous   approval   of   the Corporation.   29. As already discussed hereinabove, clause (a) of the proviso to   sub­section   (1)   of   Section   56   of   the   MMC   Act   has   been amended   simultaneously   by   an   amendment,   which   brought Section 39A into the statute.   As such, we are of the view that the term “post equivalent to or higher in rank than the post of Assistant   Commissioner”   cannot   be   construed   in   a   narrow compass.     We   are   therefore   of   the   view   that   clause   (a)   of   sub­ section (1) of Section 56 of the MMC Act would also include the post   of   AMC.     As   such,   the   Commissioner   would   be   a “competent authority” insofar as the post of AMC is concerned. Likewise,   though   the   powers   of   the   Commissioner   to   suspend any   officer   or   servant   except   a   Transport   Manager   being   a 23 Government   Officer   on   deputation   or   the   officers   appointed under   Section   45   of   the   MMC   Act   are   without   any   restriction, when   such   suspension   is   with   regard   to   a   Transport   Manager or   an   officer   appointed   under   Section   45   of   the   MMC   Act, though the Commissioner is empowered to suspend them, such a suspension has to be reported to the Corporation along with the reasons thereof.   Such a suspension shall come to an end, if   not   confirmed   by   the   Corporation   within   a   period   of   six months from the date of such suspension.  30. For   appreciation   of   the   rival   contentions,   it   will   be apposite to seek certain guidance from some precedents of this Court.  31. In   the   case   of   Philips   India   Ltd.   v.   Labour   Court, Madras and Others 2 , this Court had an occasion to decide the rate of overtime wages as mentioned in Section 31 of the Tamil Nadu Shops and Establishments  Act, 1947.   This Court found that   for   finding   the   minimum   rate   of   overtime   wages   as mentioned   in   Section   31   of   the   said   Act,   it   will   have   to   be 2 (1985) 3 SCC 103 24 interpreted   in   the   light   of   the   provisions   contained   in   Section 14(1) read with proviso to Section 31 of the said Act.  Coming to this conclusion, this Court observed thus: “ 15.   No   canon   of   statutory   construction   is   more firmly   established   than   that   the   statute   must   be read   as   a   whole.   This   is   a   general   rule   of construction applicable to all statutes alike which is spoken   of   as   construction   ex   visceribus   actus .   This rule   of   statutory   construction   is   so   firmly established that it is variously styled as “elementary rule”   (see   Attorney   General   v.   Bastow   [(1957)   1   All ER   497]   )   and   as   a   “settled   rule”   (see   Poppatlal Shah   v.   State   of   Madras   [AIR   1953   SC   274   :   1953 SCR   667]   ).   The   only   recognised   exception   to   this well­laid   principle   is   that   it   cannot   be   called   in   aid to   alter   the   meaning   of   what   is   of   itself   clear   and explicit.   Lord   Coke   laid   down   that:   “it   is   the   most natural   and   genuine   exposition   of   a   statute,   to construe one part of a statute by another part of the same   statute,   for   that   best   expresseth   meaning   of the   makers”   (Quoted   with   approval   in   Punjab Beverages   Pvt.   Ltd.   v.   Suresh   Chand   [(1978)   2   SCC 144 : 1978 SCC (L&S) 165 : (1978) 3 SCR 370] ).” 32. It   could   thus   be   seen   that   this   Court   has   held   that   the Statute   must   be   read   as   a   whole.     It   has   been   held   that   this rule of statutory  construction is so firmly  established that it is variously styled as “elementary rule”.   It has been held that for 25 finding   out   the   true   meaning   of   one   part   of   a   statute,   a reference   will   have   to   be   made   to   another   part   of   the   statute and that will best express meaning of the makers.   33. In the case of  Sultana Begum v. Prem Chand Jain 3 , this Court   was   considering   the   question   regarding   the   conflict between   Section   47   of   the   Code   of   Civil   Procedure,   1908   and Order   XXI   Rule   2   thereof.     This   Court   held   that   applying   the rule of harmonious construction, the so­called conflict between the said two provisions had been dispelled.   Observing so, this Court   reiterated   the   following   well­settled   principles   of interpretation of statutes: “ 15.   On   a   conspectus   of   the   case­law   indicated above,   the   following   principles   are   clearly discernible: (1)   It   is   the   duty   of   the   courts   to   avoid   a head­on   clash   between   two   sections   of the   Act   and   to   construe   the   provisions which   appear   to   be   in   conflict   with   each other   in   such   a   manner   as   to   harmonise them. (2)   The   provisions   of   one   section   of   a statute cannot be used to defeat the other provisions unless the court, in spite of its 3 (1997) 1 SCC 373 26 efforts,   finds   it   impossible   to   effect reconciliation between them. (3)   It   has   to   be   borne   in   mind   by   all   the courts   all   the   time   that   when   there   are two   conflicting   provisions   in   an   Act, which   cannot   be   reconciled   with   each other, they should be so interpreted that, if   possible,   effect   should   be   given   to both.   This   is   the   essence   of   the   rule   of “harmonious construction”. (4)   The   courts   have   also   to   keep   in   mind that an  interpretation which  reduces one of   the   provisions   as   a   “dead   letter”   or “useless   lumber”   is   not   harmonious construction. (5)   To   harmonise   is   not   to   destroy   any statutory provision or to render it otiose.” 34. It can thus be seen that this Court has held that it is the duty of the court to avoid a head­on clash between two sections of the Act and to construe the provisions which appear to be in conflict   with   each   other   in   such   a   manner   so   as   to   harmonise them.     It   has   further   been   held   that   the   provisions   of   one section   of   a   statute   cannot   be   used   to   defeat   the   other provisions   unless   the   court   finds   the   reconciliation   between them   impossible.     It   has   further   been   held   that   when   two conflicting  provisions  in an Act cannot  be reconciled with each 27 other,   they   should   be   so   interpreted   that,   if   possible,   effect should   be   given   to   both.     It   has   further   been   held   that   an interpretation,   which   reduces   one   of   the   provisions   as   a   “dead letter” or “useless lumber”, should be avoided. 35. This   Court,   in   the   case   of   Jagdish   Singh   v.   Lt. Governor,   Delhi   and   Others 4 ,   while   considering   the   conflict between   Rules   25(2)   and   28   of   the   Delhi   Cooperative   Societies Rules, 1973, observed thus: “ 7 .   …   It   is   a   cardinal   principle   of   construction   of   a statute   or   the   statutory   rule   that   efforts   should   be made in construing the different provisions, so that, each provision will have its play and in the event of any   conflict   a   harmonious   construction   should   be given.  Further   a  statute   or  a   rule  made   thereunder should be read as a whole and one provision should be   construed   with   reference   to   the   other   provision so   as   to   make   the   rule   consistent   and   any construction   which   would   bring   any   inconsistency or repugnancy between one provision and the other should   be   avoided.   One   rule   cannot   be   used   to defeat   another   rule   in   the   same   rules   unless   it   is impossible   to   effect   harmonisation   between   them. The   well­known   principle   of   harmonious construction is that effect should be given to all the provisions,   and   therefore,   this   Court   has   held   in several   cases   that   a   construction   that   reduces   one of   the   provisions   to   a   “dead   letter”   is   not   a harmonious   construction   as   one   part   is   being 4 (1997) 4 SCC 435 28 destroyed   and   consequently   court   should   avoid such a construction……..” 36. In   the   case   of   Commissioner   of   Income   Tax   v. Hindustan   Bulk   Carriers 5 ,   though   in   Sections   245­D(4)   and 245­D(6)   of   the   Income   Tax   Act,   1961,   the   terminus   point   for charging   interest   was   not   specifically   provided,   this   Court, applying   the   principle   of   harmonious   and   contextual construction, held that they have to be charged in the spirit of Sections 234­A, 234­B and 234­C of the said Act.  Holding this, this Court observed thus: “ 16 .  The courts will have to reject that construction which   will   defeat   the   plain   intention   of   the legislature   even   though   there   may   be   some inexactitude   in   the   language   used. (See   Salmon   v.   Duncombe   [ Salmon   v.   Duncombe , (1886)   LR   11   AC   627   (PC)   :   55   LJPC   69   :   55   LT 446]   ,   AC   at.   634,   Curtis   v.   Stovin   [ Curtis   v.   Stovin , (1889) LR 22 QBD 513 (CA) : 58 LJQB 174 : 60 LT 772] referred to in   S. Teja Singh case   [ CIT   v.   S. Teja Singh , AIR 1959 SC 352 : (1959) 35 ITR 408] .) 17 .   If the choice is between two interpretations, the narrower of which would fail to achieve the manifest purpose   of   the   legislation,   we   should   avoid   a construction   which   would   reduce   the   legislation   to 5 (2003) 3 SCC 57 29 futility,   and   should   rather   accept   the   bolder construction,   based   on   the   view   that   Parliament would   legislate   only   for   the   purpose   of   bringing about   an   effective   result.   (See   Nokes   v.   Doncaster Amalgamated   Collieries   Ltd.   [ Nokes   v.   Doncaster Amalgamated Collieries Ltd. , 1940 AC 1014 : (1940) 3   All   ER   549   (HL)   :   109   LJKB   865   :   163   LT   343] referred   to   in   Pye   v.   Minister   for   Lands   for   New South   Wales   [ Pye   v.   Minister   for   Lands   for   New South   Wales ,   (1954)   1   WLR   1410   :   (1954)   3   All   ER 514   (PC)]   .)   The   principles   indicated   in   the   said cases were reiterated by this Court in   Mohan Kumar Singhania   v.   Union   of   India   [ Mohan   Kumar Singhania   v.   Union   of   India ,   1992   Supp   (1)   SCC 594 : 1992 SCC (L&S) 455] . 18 .   The   statute   must   be   read   as   a   whole   and   one provision   of   the   Act   should   be   construed   with reference   to   other  provisions  in   the   same   Act   so   as to   make   a   consistent   enactment   of   the   whole statute. 19 .   The   court   must   ascertain   the   intention   of   the legislature   by   directing   its   attention   not   merely   to the   clauses   to   be   construed   but   to   the   entire statute; it must compare the clause with other parts of the law and the setting in which the clause to be interpreted   occurs.   (See   R.S.   Raghunath   v.   State   of Karnataka   [ R.S.   Raghunath   v.   State   of   Karnataka , (1992) 1 SCC 335 : 1992 SCC (L&S) 286] .) Such a construction   has   the   merit   of   avoiding   any inconsistency or repugnancy either within a section or   between   two   different   sections   or   provisions   of the same statute. It is the duty of the court to avoid a   head­on   clash   between   two   sections   of   the   same Act.   (See   Sultana   Begum   v.   Prem   Chand Jain   [ Sultana   Begum   v.   Prem   Chand   Jain ,   (1997)   1 SCC 373] .) 30 20 .  Whenever it is possible to do so, it must be done to   construe   the   provisions   which   appear   to   conflict so   that   they   harmonise.   It   should   not   be   lightly assumed   that   Parliament   had   given   with   one   hand what it took away with the other. 21 .   The   provisions   of   one   section   of   the   statute cannot  be used to defeat  those of another  unless it is   impossible   to   effect   reconciliation   between   them. Thus   a   construction   that   reduces   one   of   the provisions   to   a   “useless   lumber”   or   “dead   letter”   is not a harmonised construction. To harmonise is not to destroy.” 37. It could thus be seen that it is more than well­settled that the   court   has   to   avoid   the   interpretation   which   will   result   in head­on   clash   between   two   sections   of   the   Act.     When   one section of an Act is not in a position to bring out the legislative intent,   recourse   will   have   to   be   made   to   other   sections   of   the statute   for   gathering   the   legislative   intent.     An   attempt   should be made to see to it that the effect must be given to parts of the statute   even   if   they   may,   on   first   blush,   appear   to   be conflicting.   One  provision  of the Act has to  be construed with reference   to   other   provisions   in   the   Act,   so   as   to   make   a consistent   enactment   of   the   whole   statute.   An   attempt   should 31 be   made   of   avoiding   any   inconsistency   or   repugnancy   either within a section or between two different sections. 38. It   has   further   been   held   that   if   the   court   has   a   choice between two interpretations, the narrower of which would fail to achieve   the   manifest   purpose   of   the   legislation,   such   an interpretation will have to be avoided.  The court should avoid a construction   which   would   reduce   the   legislation   to   futility.   A broader   interpretation   which   would   bring   about   an   effective result, will have to be preferred.  Applying this principle, we are of   the   considered   view   that   sub­section   (9)   of   Section   2, Sections   39A   and   56   of   the   MMC   Act   will   have   to   be   read   in reference to each other.  They cannot be read in isolation. 39. Therefore,   we   are  of  the   view  that   the  finding   of  the   High Court   that   in   view   of   Section   39A   of   the   MMC   Act,   the Commissioner   or   the   Corporation   will   not   have   power   to suspend or initiate departmental inquiry against the AMC, is in ignorance of the provisions of Section 56 and sub­section (9) of Section 2 of the MMC Act.   32 40. We find that the view taken by the High Court is also not acceptable   in   view   of   another   principle   of   statutory interpretation.  In the case of  Mahadeo Prasad Bais (Dead) v. Income­Tax Officer ‘A’ Ward, Gorakhpur and Another 6 , this Court held that an interpretation, which will result in anomaly or absurdity, should be avoided.  It has been held that at times, the   circumstances   justify   a   slight   straining   of   the   language   of the clause so as to avoid a meaningless anomaly. 41. It   will   further   be   relevant   to   refer   to   the   following observations   of   this   Court   in   the   case   of   K.P.   Varghese   v. Income Tax Officer, Ernakulam and Another 7 :  “ 6.  …….We must therefore eschew literalness in the interpretation   of   Section   52   sub­section   (2)   and   try to   arrive   at   an   interpretation   which   avoids   this absurdity   and   mischief   and   makes   the   provision rational   and   sensible,   unless   of   course,   our   hands are   tied   and   we   cannot   find   any   escape   from   the tyranny of the literal interpretation. It is now a well­ settled   rule   of   construction   that   where   the   plain literal   interpretation   of   a   statutory   provision produces   a   manifestly   absurd   and   unjust   result which   could   never   have   been   intended   by   the 6 (1991) 4 SCC 560 7 (1981) 4 SCC 173 33 legislature, the court may modify the language used by the legislature or even “do some violence” to it, so as to achieve the obvious intention of the legislature and   produce   a   rational   construction (vide   Luke   v.   Inland   Revenue   Commissioner   [(1963) AC  557] ). The  Court may   also in  such  a case read into   the   statutory   provision   a   condition   which, though not expressed, is implicit as constituting the basic   assumption   underlying   the   statutory provision   …..” 42. It will be apposite to refer to the following paragraphs from the judgment of this Court in the case of  State of Tamil Nadu  v. Kodaikanal Motor Union (P) Ltd. 8 : “ 16.   Lord   Denning,   in   Seaford   Court Estates   v.   Asher   [(1949)   2   All   ER   155,   164]   said thus: “... when a defect appears a Judge cannot simply   fold   his   hands   and   blame   the draftsman.   He   must   set   to   work   on   the constructive   task   of   finding   the   intention of   Parliament…   and   then   he   must supplement the written word so as to give ‘force   and   life’   to   the   intention   of   the legislature.... A Judge should ask himself the question how, if the makers of the Act had  themselves  come  across  this ruck in the   texture   of   it,   they   would   have straightened   it   out?   He   must   then   do   as 8 (1986) 3 SCC 91 34 they would have done. A Judge must not alter   the   material   of   which   the   Act   is woven,   but   he   can   and   should   iron   out the creases.” 17.   The   courts   must   always   seek   to   find   out   the intention of the legislature. Though the courts must find   out   the   intention   of   the   statute   from   the language used, but language more often than not is an   imperfect   instrument   of   expression   of   human thought.   As   Lord   Denning   said   it   would   be   idle   to expect   every   statutory   provision   to   be   drafted   with divine   prescience   and   perfect   clarity.   As   Judge Learned   Hand   said,   we   must   not   make   a   fortress out   of   dictionary   but   remember   that   statutes   must have   some   purpose   or   object,   whose   imaginative discovery   is   judicial   craftsmanship.   We   need   not always   cling   to   literalness   and   should   seek   to endeavour   to   avoid   an   unjust   or   absurd   result.   We should not  make a  mockery  of legislation.  To  make sense  out  of   an  unhappily  worded  provision,  where the   purpose   is   apparent   to   the   judicial   eve   “some” violence   to   language   is   permissible.   (See   K.P. Varghese   v.   ITO   [(1981)   4   SCC   173,   180­82   :   1981 SCC   (Tax)   293,   300­302   :   (1981)   131   ITR   597, 604­606]   and   Luke   v.   Inland   Revenue Commissioner   [(1964) 54 ITR 692 (HL)] .)” 43. It   could   thus   be   seen   that   this   Court   has   held   that   the court   should   not   always   cling   to   literal   interpretation   and should endeavor to avoid an unjust or absurd result.  The court 35 should   not   permit   a   mockery   of   legislation.     It   has   been   held that   to   make   sense   out   of   an   unhappily   worded   provision, where   the   purpose   is   apparent   to   the   judicial   eye,   ‘some’ violence to language is also permissible. 44. If   the   interpretation   as   placed   by   the   High   Court   is accepted,   it   will   lead   to   an   absurd   and   anomalous   situation wherein   on   one   hand,   the   respondent   No.1,   who   was   selected and   appointed   by   the   State   Government   for   the   KDM Corporation,   though   would   be   an   employee   of   the   KDM Corporation, the KDM Corporation would not be in a position to initiate   departmental   proceedings   against   him,   even   if   he   is found to have indulged into serious misconduct.   On the other hand, since the respondent No.1 is not an employee of the State Government,   the   State   Government   also   would   not   be   in   a position to initiate any departmental proceedings against him.  45. We have no hesitation in holding that the intention of the legislature would not have been to lead to such an absurd and anomalous situation.   A legislative intent cannot be to leave an 36 employee   scot­free   though   he   has   indulged   into   serious misconduct.   We are therefore of the considered view that on a harmonious   construction   of   sub­section   (9)   of   Section   2, Sections 39A and 56 of the MMC Act, the Commissioner of the Municipal   Corporation   will   have   the   power   to   suspend   or initiate   departmental   proceedings   against   an   AMC,   who   is   an officer,   superior   in   rank   to   the   Assistant   Commissioner. However,   in   case   of   suspension   of   such   an   officer,   the   only requirement   would   be   to   report   to   the   Corporation,   with reasons   thereof,   and   if   such   a   suspension   is   not   confirmed   by the Corporation within a period of six months from the date of such   suspension,   the   same   shall   come   to   an   end.     In   our considered   view,   any   other   interpretation   would   lead   to absurdity and anomaly, and therefore will have to be avoided. 46. We find that the appeals deserve to be allowed on another rule  of  interpretation,  that   the  statute  has   to  be  interpreted in such a manner that it preserves its workability.   Recently, this Court,   in   the   case   of   Sanjay   Ramdas   Patil   v.   Sanjay   and 37 Others 9 , has referred to the earlier judgments of this Court and observed thus: “ 36.   …..It   will   be   relevant   to   refer   to   the observations   of   this   Court   in   State   of   T.N.   v.   M.K. Kandaswami   [ State   of   T.N.   v.   M.K.   Kandaswami , (1975)   4   SCC   745   :   1975   SCC   (Tax)   402]   :   (SCC   p. 751, para 26) “ 26 .   …   If   more   than   one   construction   is possible,   that   which   preserves   its workability, and efficacy is to be preferred to the one which would render it otiose or sterile.” 37.   This   Court   in   CIT   v.   Hindustan   Bulk Carriers   [ CIT   v.   Hindustan   Bulk   Carriers ,   (2003)   3 SCC 57] has observed thus : (SCC p. 73, para 15) “ 15 . A statute is designed to be workable and   the   interpretation   thereof   by   a   court should   be   to   secure   that   object   unless crucial omission or clear direction makes that   end   unattainable. (See   Whitney   v.   IRC   [ Whitney   v.   IRC ,   1926 AC   37   :   10   Tax   Cas   88   (HL)   :   95   LJKB 165 : 134 LT 98] , AC at p. 52 referred to in   CIT   v.   S.   Teja   Singh   [ CIT   v.   S.   Teja Singh ,   AIR   1959   SC   352   :   (1959)   35   ITR 408]   and   Gursahai Saigal   v.   CIT   [ Gursahai   Saigal   v.   CIT ,   AIR 1963 SC 1062 : (1963) 48 ITR 1] .)” 9 (2021) 10 SCC 306 38 38.   In   Balram   Kumawat   v.   Union   of   India   [ Balram Kumawat   v.   Union of India , (2003) 7 SCC 628] , this Court   observed   thus   :   (SCC   pp.   636­37,   paras   25­ 26) “ 25 .   A   statute   must   be   construed   as   a workable instrument.   Ut res magis  valeat quam   pereat   is   a   well­known   principle   of law.   In   Tinsukhia   Electric   Supply   Co. Ltd.   v.   State   of   Assam   [ Tinsukhia   Electric Supply   Co.   Ltd.   v.   State   of   Assam ,   (1989) 3   SCC   709]   this   Court   stated   the   law thus : (SCC p. 754, paras 118­20) ‘ 118 .   The   courts   strongly   lean against   any   construction   which tends  to   reduce  a  statute  to  futility. The   provision   of   a   statute   must   be so   construed   as   to   make   it   effective and   operative,   on   the   principle   “ ut res  magis valeat  quam pereat ”. It is, no   doubt,   true   that   if   a   statute   is absolutely   vague   and   its   language wholly   intractable   and   absolutely meaningless,   the   statute   could   be declared   void   for   vagueness.   This   is not   in   judicial   review   by   testing   the law   for   arbitrariness   or unreasonableness   under   Article   14; but   what   a   court   of   construction, dealing   with   the   language   of   a statute,   does   in   order   to   ascertain from, and accord to, the statute the meaning   and   purpose   which   the 39 legislature   intended   for   it. In   Manchester   Ship   Canal Co.   v.   Manchester   Racecourse Co.   [ Manchester   Ship   Canal Co.   v.   Manchester   Racecourse   Co. , (1900) 2 Ch 352 : 69 LJCh 850 : 83 LT   274]   Farwell,   J.   said:   (Ch   pp. 360­61) “Unless   the   words   were   so absolutely   senseless   that   I   could do   nothing   at   all   with   them,   I should   be   bound   to   find   some meaning, and not to declare them void for uncertainty.” 119 .   In   Fawcett   Properties Ltd.   v.   Buckingham   County Council   [ Fawcett   Properties Ltd.   v.   Buckingham   County   Council , (1960) 3  WLR  831  : (1960) 3  All  ER 503   (HL)]   Lord   Denning   approving the dictum of Farwell, J., said: (WLR p. 849 : All ER p. 516) “But   when   a   statute   has   some meaning,   even   though   it   is obscure,   or   several   meanings, even   though   there   is   little   to choose   between   them,   the   courts have   to   say   what   meaning   the statute   is   to   bear,   rather   than reject it as a nullity.” 40 120 . It is, therefore, the court's duty to   make   what   it   can   of   the   statute, knowing that the statutes are meant to   be   operative   and   not   inept   and that   nothing   short   of   impossibility should   allow   a   court   to   declare   a statute   unworkable. In   Whitney   v.   IRC   [ Whitney   v.   IRC , 1926   AC   37   :   10   Tax   Cas   88   (HL)   : 95   LJKB   165   :   134   LT   98]   Lord Dunedin said : (AC p. 52) “A   statute   is   designed   to   be workable,   and   the   interpretation thereof   by   a   court   should   be   to secure   that   object,   unless   crucial omission or clear direction makes that end unattainable.” ’ 26 .   The   courts   will   therefore   reject   that construction   which   will   defeat   the   plain intention   of   the   legislature   even   though there   may   be   some   inexactitude   in   the language   used. [See   Salmon   v.   Duncombe   [ Salmon   v.   Dun combe ,   (1886)   LR   11   AC   627   (PC)   :   55 LJPC   69   :   55   LT   446]   (AC   at   p.   634).] Reducing   the   legislation   futility   shall   be avoided and in a case where the intention of   the   legislature   cannot   be   given   effect to,   the   courts   would   accept   the   bolder construction   for   the   purpose   of   bringing about an effective result.” 41 39.   It could thus be seen that the Court will have to prefer   an   interpretation   which   makes   the   statute workable.   The   interpretation   which   gives   effect   to the   intention   of   the   legislature,   will   have   to   be preferred. The interpretation which brings about the effect   of   result,   will   have   to   be   preferred   than   the one   which   defeats   the   purpose   of   the enactment……” 47. We   are   of   the   considered   view   that   the   legislature   could not have intended a situation, wherein though the post of AMC is   created   by   the   State   Government   and   a   suitable   person   is appointed by it and though a person appointed on the said post becomes   an   employee   of   the   Corporation,   there   would   be   no provision   in   the   statute   to   initiate   departmental   proceedings against   him.     If   such   an   interpretation   is   accepted,   it   would lead to absurdity and create a vacuum. In our opinion, in order to avoid such a situation, the interpretation as placed by us on the   aforesaid   provisions   of   the   MMC   Act   will   have   to   be preferred.  48. Insofar   as   the   contention   raised   on   behalf   of   respondent No.1   that   the   term   “competent   authority”   as   used   in   sub­ 42 section (1) of Section 56 of the MMC Act will have to be read as a “competent authority” in respect of appointments to be made for   the   posts   in   Chapter   IV   is   concerned,   we   are   unable   to accept   the   said   contention.     Such   a   restrictive   meaning   would render   the   legislation   otiose.       In   any   event,   it   is   to   be   noted that   though   a   Transport   Manager   is   appointed   under   Section 40   of   the   MMC   Act,   which   is  a  part   of   Chapter  II,   a   Transport Manager   is   specifically   referred   to   in   clause   (b)   of   sub­section (1) of Section 56 of the MMC Act which is a part of Chapter IV and   empowers   the   Commissioner   to   suspend   his   services, however, with a requirement of reporting the same with reasons to the Corporation.   It is thus clear that if the legislative intent was   to   give   a   narrower   meaning   to   the   term   “competent authority”,   only   to   mean   such   authorities   who   were   found   in Chapter   IV,   then   there   would   have   been   no   reference   in   sub­ section (1) of Section 56 of the MMC Act to Transport Manager, who   is   appointed   under   Chapter   II   of   the   MMC   Act.     We therefore   find   that   the   contention   in   that   regard   needs   to   be rejected. 43 49. We   are   therefore   of   the   considered   view   that   the   High Court has totally erred in setting aside the suspension and the departmental   proceedings   initiated   against   respondent   No.1. The effect of the impugned judgment is that the respondent No. 1, who has been,   prima facie , found to be involved in a serious misconduct,   has   been   left   scot­free   without   requiring   to   face any   departmental   proceedings   and   directed   to   be  reinstated   in services.  50. Insofar   as   the   prolonged   suspension   of   the   respondent No.1   is   concerned,   the   respondent   No.1   has   relied   on   the judgments   of   this   Court   in   the   cases   of   Ajay   Kumar Choudhary  (supra) and  State of Tamil Nadu represented by Secretary to Government (Home) v. Promod Kumar, IPS and Another 10 .  Insofar as the judgment of this Court in the case of Ajay   Kumar   Choudhary   (supra)   is   concerned,   though   this Court   has   deprecated   the   protracted  period   of   suspension   and repeated   renewal   thereof,   in   the   facts   of   the   said   case,   this 10 (2018) 17 SCC 677 44 Court found that since the appellant therein was served with a charge­sheet, the  direction   issued  in  the  said  case  may   not   be relevant to him any longer.  51. Insofar   as   the   judgment   of   this   Court   in   the   case   of Promod Kumar, IPS   (supra) is concerned, this Court observed thus: “ 24.   ….There   cannot   be   any   dispute   regarding   the power   or   jurisdiction   of   the   State   Government   for continuing   the   first   respondent   under   suspension pending   criminal   trial.   There   is   no   doubt   that   the allegations   made   against   the   first   respondent   are serious in nature. However, the point is whether the continued   suspension   of   the   first   respondent   for   a prolonged period is justified.” 52. In   the   said   case,   the   respondent   No.1   therein   was suspended   for   more   than   six   years.     This   Court   found   that   no useful   purpose   would   be   served   by   continuing   the   respondent No.1 therein under suspension any longer. 53. We find that in the present case, it is the respondent No.1 who,   though   called   upon   to   participate   in   the   departmental proceedings, has on his own, chosen not to participate therein. 45 It is the respondent  No.1, who had objected to the  initiation of the   departmental   proceedings   by   the   Commissioner   on   the ground   of   jurisdiction   and   refused   to   participate   in   the departmental   proceedings.     We   therefore   find   that   the respondent No.1 cannot be permitted to take benefit of his own wrong.     In   any   case,   we   find   that   the   issue   of   prolonged suspension   would   be   taken   care   of   by   directing   the departmental   proceedings   to   be   completed   within   a   stipulated period   but   the   suspension   of   respondent   No.1   would   continue till then.   54. W e   find   that   the   impugned   judgment   passed   by   the   High Court is not sustainable in law.   55. In   the   result,   the   appeals   are   allowed   in   the   following terms:   (i) The impugned judgment dated 6 th  April 2021, passed by the High Court of Judicature at Bombay in Writ Petition (ST.) No. 3599 of 2020 is quashed and set aside;   46 (ii) The   Writ   Petition   (ST.)   No.   3599   of   2020   filed   by   the respondent No.1 before the High Court of Judicature at Bombay is dismissed;  (iii) The   departmental   proceedings   initiated   against respondent   No.1   are   directed   to   be   completed   as expeditiously   as   possible   and   in   any   case,   within   a period   of   four   months   from   the   date   of   this   judgment. The   respondent   No.1   would   continue   to   be   under suspension  till the conclusion of the  said departmental proceedings; and (iv) Pending application(s), if any, shall stand disposed of in the above terms. No order as to costs. ..…..….......................J. [L. NAGESWARA RAO] .…….........................J.        [B.R. GAVAI] NEW DELHI; MARCH 31, 2022. 47