/2022 INSC 0344/ REPORTABLE IN THE SUPREME COURT OF INDIA CIVIL APPELLATE JURISDICTION CIVIL APPEAL NO(s).     3574         OF 2022 (Arising out of Special Leave Petition (Civil) No.6009 of 2016) PAWAN KUMAR  APPELLANT(S) VERSUS UNION OF INDIA & ANR.  RESPONDENT(S) JUDGMENT Rastogi, J. 1. Leave granted. 2. The instant appeal is directed against  the judgment and  order passed by  the Division Bench of the  High  Court of Delhi dated 17 th November,   2015,   whereby   the   High   Court   upheld   the   order   of discharge dated 24 th  April, 2015, taking recourse to clause 9(f) of the employment   notice   no.1/2011   dated   27 th   February,   2011   read   with Rule   67.2   of   Railway   Protection   Force   Rules,   1987   (hereinafter referred to as “the RPF Rules 1987”). 1 3. The   brief   facts   of   the   case   culled   out   from   the   record   are   that the   employment   notice   for   appointment   to   the   post   of   Constable   in the Railway Protection Force (RPF), including Railway Police Special Force   (RPSF)   came   to   be   published   on   27 th   February,   2011.     The appellant being eligible submitted application form and participated in the selection process and after qualifying the written examination held on 23 rd  June, 2013 followed with physical efficiency test held on 12 th   June,   2014   and   after   his   final   selection   was   sent   for   training. While   the   appellant   was   undergoing   training,   he   came   to   be discharged by an order dated 24 th  April, 2015 invoking clause 9(f) of the   employment   notice   no.1/2011   dated   27 th   February,   2011   and Rule 67.2 of the RPF Rules 1987.    4. That became the subject matter of challenge at the instance of the appellant by filing a writ petition before the High Court of Delhi. It   came   on   record   that   at   one   stage   FIR   no.75   under   Sections 148/149/323/506/356 IPC was registered against him on 4 th   April, 2011   and   after   charge­sheet   came   to   be   filed   on   13 th   April,   2011, charge   was   framed   on   7 th   July,   2011.       As   it   was   a   false   case registered   against   him,   the   appellant   was   honourably   acquitted   by 2 the   competent   Court   of   jurisdiction   by   the   judgment   dated   12 th August,   2011   and   this   fact,   according   to   the   respondent,   was   not disclosed   by   him   when   he   filled   the   attestation   form   on   27 th   May, 2014  that   he   was   prosecuted  at   one   stage   and   this   being   a   case   of suppression of information/false declaration in the verification form, the   High   Court   dismissed   the   writ   petition   under   judgment impugned   dated   17 th   November,   2015   and   that   became   the   subject matter of challenge in appeal before this Court. 5. We   have   heard   learned   counsel   for   the   parties   and   with   their assistance perused the material available on record. 6.  The   process   of   selection   was   initiated   by   the   respondents pursuant to the employment notice no.1/2011 dated 27 th   February, 2011 for filling up the post of Constable in RPF/RPSF.  Clause 9(f) of the   RPF   Rules   1987,   which   is   relevant   for   the   present   purpose   is reproduced hereunder: “ 9(f) Candidates   found   to   be   having   adverse   report   on   their antecedents   and   character   may   not   be   appointed   in   RPF   including RPSF.   False declaration is an offence under the law and will lead to disqualification of the applicant, institution of criminal case and also dismissal from service, if appointed.  Hence, applicants are advised to be careful while filling in the application.”   3 7. Indisputedly,  on  the date  when  the  application  form   was filled by the appellant pursuant to employment notice no.1/2011, no such criminal case was either instituted or pending against him and what was   disclosed   by   him   at   the   time   of   filling   his   application   form pursuant   to   employment   notice   no.1/2011,   there   was   no suppression   of   relevant   information   or   submission   of   false declaration   at   that   stage.     It   was   unfortunate   that   a   false   criminal case of trivial nature came to be registered against him on 4 th   April, 2011  and   since  it  has  no  legs  to   stand   as  much  before  the   charge­ sheet could be filed, the de facto complainant submitted his affidavit on 19 th   April, 2011 that no such alleged incident  on 4 th   April, 2011 had taken place and the bag was found beneath the driver seat itself and   under   misconception,   a   complaint   was   lodged   by   him.     The prosecution   witness   has   not   supported   case   of   the   prosecution during   the   course   of   trial   and   for   that   reason   the   appellant   was honourably   acquitted   by   the   trial   Court   by   judgment   dated   12 th August, 2011.   8. Unfortunately, when the appellant filled the attestation form at a later stage on 27 th  May, 2014, certain formation were desired to be 4 disclosed   by   him   and   in   clause   12(a)   and   12(b)   of   the   verification form, according to the respondent, as the appellant mentioned “No”, when   he   was   asked   to   disclose   as   to   whether   he   has   ever   been arrested or has been prosecuted, in answer to clauses 12(a) and (b), which   was   considered   to   be   a   suppression   of   relevant information/submission   of   false   declaration   in   the   verification   form as   regards   to   his   criminal   antecedents.     Proceeding   on   the   said premise,   the   order   of   discharge   came   to   be   passed   on   24th   April, 2015.     It   will   be   relevant   to   quote   the   extract   of   the   information relevant for the purpose : “Attestation Form NOTE   :   THIS   ATTESTATION   FORM   WILL   BE   UTILISED   ONLY UPON   FINAL   CONSIDERATION   AND   ACCEPTANCE   OF THE CANDIDATURE AFTER VIVA­VOCE  AS SELECTED CANDIDATE   SUBJECT   TO   FULFILMENT   OF   OTHER PRE CONDITIONS. WARNING:   THE   FURNISHING   OF   FALSE   INFORMATION   OR SUPPRESSION   OF   ANY   FACTUAL   INFORMATION   IN THE   ATTESTATION   FORM   WOULD   BE   A DISQUALIFICATION,   AND   IS   LIKELY   TO   RENDER   THE CANDIDATE   UNFIT   FOR   EMPLOYMENT   UNDER   THE GOVT. ……………………….    12 (a) Have you ever been arrested?    Yes/ No  _/       (b) Have you ever been prosecuted?    Yes/ No  _/ ……………………….”   5 9. Under the Railway Protection Force Rules, 1987, at the time of entry   into   service   a   verification   of   character   and   antecedents   of   the incumbent   has   to   take  place  according   to   the   procedure   prescribed by the Central Government from time to time.    Rule 52 of the Rules 1987 is reproduced herein below: “ Rule 52/VERIFICATION : 52.1 As   soon   as   a   recruit   is   selected   but   before   he   is   formally appointed   to   the   Force,   his   character   and   antecedents   shall   be   got verified   in   accordance   with   the   procedure   prescribed   by   the   Central Government from time to time. 52.2  Where after verification, a recruit is not found suitable for the Force, he shall not be appointed as a member of the Force.” 10. It may be noticed that while a recruit is selected and before he is formally  appointed, his character/antecedents have to be verified and after due verification if the recruit is found suitable for the post, may be considered for appointment as a member of the force.   What is required that after the verification of character/antecedents of the recruit   has   taken   place,   it   presupposes   and   casts   an   obligation   on the appointing/competent authority to take into consideration as to whether   the   kind   of   suppression   of   alleged   information/false 6 declaration holds him suitable for appointment to the force, in terms of Rule 52 of the Rules 1987.    11. This   cannot   be   disputed   that   the   candidate   who   intends   to participate   in   the   selection   process   is   always   required   to   furnish correct information relating to his character and antecedents in the verification/attestation  form  before  and after  induction  into  service. It   is   also   equally   true   that   the   person   who   has   suppressed   the material   information   or   has   made   false   declaration   indeed   has   no unfettered right of seeking appointment or continuity in service, but at least has a right not to be dealt with arbitrarily and power has to be judiciously exercised by the competent authority in a reasonable manner with objectivity having due regard to the facts of the case on hand.  It goes without saying that the yardstick/standard which has to   be   applied   with   regard   to   adjudging   suitability   of   the   incumbent always   depends   upon   the   nature   of   post,   nature   of   duties,   effect   of suppression over suitability to be considered by the authority on due diligence of various aspects but no hard and fast rule of thumb can be laid down in this regard.  7 12. Earlier,   there   has   been   a   conflict   of   opinion   in   the   various decisions   of   Division   Benches   of   this   Court   and   at   the   stage   when the   Division   Bench   of   the   High   Court   dismissed   the   writ   petition under   the   impugned   order   dated   17 th   November,   2015,   there   were divergent views of this Court and that came to be later settled by a three Judge Bench of this Court in   Avtar Singh v. Union of India and   others. 1 .       While   summarizing   the   conclusion,   this   Court   has laid   down   broad   guidelines   which   has   to   be   taken   note   of   by   the appointing/competent   authority   in   dealing   with   the   matters   where there is a suppression of material  information or  disclosure of  false information   and   after   reconciling   the   earlier   judgments   succinctly summarized the conclusions as under: “34.   No   doubt   about   it   that   verification   of   character   and antecedents is one of the important criteria to assess suitability and it is open to employer to adjudge antecedents of the incumbent, but ultimate   action   should   be   based   upon   objective   criteria   on   due consideration of all relevant aspects. 35.   Suppression of “material” information presupposes that what is suppressed that “matters” not every technical or trivial matter. The employer   has   to   act   on   due   consideration   of   rules/instructions,   if any,   in   exercise   of   powers   in   order   to   cancel   candidature   or   for terminating   the   services   of   employee.   Though   a   person   who   has suppressed   the   material   information   cannot   claim   unfettered   right for appointment or continuity in service but he has a right not to be 1 (2016) 8 SCC 471 8 dealt with arbitrarily and exercise of power has to be in reasonable manner with objectivity having due regard to facts of cases. 36.   What yardstick is to be applied has to depend upon the nature of   post,   higher   post   would   involve   more   rigorous   criteria   for   all services,   not   only   to   uniformed   service.   For   lower   posts   which   are not sensitive, nature of duties, impact of suppression on suitability has   to   be   considered   by   authorities   concerned   considering post/nature   of   duties/services   and   power   has   to   be   exercised   on due consideration of various aspects. 37.   The   “McCarthyism”   is   antithesis   to   constitutional   goal,   chance of   reformation   has   to   be   afforded   to   young   offenders   in   suitable cases,   interplay   of   reformative   theory   cannot   be   ruled   out   in   toto nor   can   be   generally   applied   but   is   one   of   the   factors   to   be   taken into   consideration   while   exercising   the   power   for   cancelling candidature or discharging an employee from service. 38.   We   have   noticed   various   decisions   and   tried   to   explain   and reconcile   them   as   far   as   possible.   In   view   of   the   aforesaid discussion, we summarise our conclusion thus: 38.1.   Information   given   to   the   employer   by   a   candidate   as   to conviction,   acquittal   or   arrest,   or   pendency   of   a   criminal   case, whether before or after entering into service must be true and there should be no suppression or false mention of required information. 38.2.   While passing order of termination of services or cancellation of   candidature   for   giving   false   information,   the   employer   may   take notice of special circumstances of the case, if any, while giving such information. 38.3.   The   employer   shall   take   into   consideration   the   government orders/instructions/rules, applicable to the employee, at the time of taking the decision. 38.4.   In   case   there   is   suppression   or   false   information   of involvement   in   a   criminal   case   where   conviction   or   acquittal   had already   been   recorded   before   filling   of   the   application/verification form and such fact later comes to knowledge of employer, any of the following recourses appropriate to the case may be adopted: 9 38.4.1.   In   a   case   trivial   in   nature   in   which   conviction   had   been recorded,   such   as   shouting   slogans   at   young   age   or   for   a   petty offence   which   if   disclosed   would   not   have   rendered   an   incumbent unfit   for   post   in   question,   the   employer   may,   in   its   discretion, ignore   such   suppression   of   fact   or   false   information   by   condoning the lapse. 38.4.2.   Where   conviction   has   been   recorded   in   case   which   is   not trivial   in   nature,   employer   may   cancel   candidature   or   terminate services of the employee. 38.4.3.   If   acquittal   had   already   been   recorded   in   a   case   involving moral  turpitude  or   offence  of   heinous/serious  nature,   on  technical ground   and   it   is   not   a   case   of   clean   acquittal,   or   benefit   of reasonable   doubt   has   been   given,   the   employer   may   consider   all relevant facts available as to antecedents, and may take appropriate decision as to the continuance of the employee. 38.5.   In a case where the employee has made declaration truthfully of   a   concluded   criminal   case,   the   employer   still   has   the   right   to consider   antecedents,   and   cannot   be   compelled   to   appoint   the candidate. 38.6.   In   case   when   fact   has   been   truthfully   declared   in   character verification   form   regarding   pendency   of   a   criminal   case   of   trivial nature,   employer,   in   facts   and   circumstances   of   the   case,   in   its discretion,   may   appoint   the   candidate   subject   to   decision   of   such case. 38.7.   In   a   case   of   deliberate   suppression   of   fact   with   respect   to multiple pending cases such false information by itself will assume significance and an employer may pass appropriate order cancelling candidature   or   terminating   services   as   appointment   of   a   person against   whom   multiple   criminal   cases   were   pending   may   not   be proper. 38.8.   If criminal case was pending but not known to the candidate at the time of filling the form, still it may have adverse impact and the   appointing   authority   would   take   decision   after   considering   the seriousness of the crime. 38.9.   In   case   the   employee   is   confirmed   in service,   holding   departmental   enquiry   would   be   necessary   before 10 passing order of termination/removal or dismissal on the ground of suppression or submitting false information in verification form. 38.10.   For   determining   suppression   or   false   information attestation/verification   form   has   to   be   specific,   not   vague.   Only such   information   which   was   required   to   be   specifically   mentioned has   to   be   disclosed.   If   information   not   asked   for   but   is   relevant comes to knowledge of the employer the same can be considered in an   objective   manner   while   addressing   the   question   of   fitness. However,   in   such   cases   action   cannot   be   taken   on   basis   of suppression or submitting false information as to a fact which was not even asked for. 38.11.   Before a person is held guilty of suppressio veri or suggestio falsi, knowledge of the fact must be attributable to him.” 13. What emerges from the exposition as laid down by this Court is that by mere suppression of material/false information regardless of the fact whether there is a conviction or acquittal has been recorded, the   employee/recruit   is   not   to   be   discharged/terminated axiomatically from service just by a stroke of pen.  At the same time, the effect of suppression of material/false information involving in a criminal   case,   if   any,   is   left   for   the   employer   to   consider   all   the relevant   facts   and   circumstances   available   as   to   antecedents   and keeping   in   view   the   objective   criteria   and   the   relevant   service   rules into   consideration,   while   taking   appropriate   decision   regarding continuance/suitability   of   the   employee   into   service.     What   being 11 noticed   by   this   Court   is   that   mere   suppression   of   material/false information   in   a   given   case   does   not   mean   that   the   employer   can arbitrarily discharge/terminate the employee from service.   14. At   one   stage   after   the   matter   being   heard,   detailed   order   was passed   by   this   Court   on   21 st   October,   2021   and   taking   note   of   the judgment of  Avtar Singh  (supra) directed the employer to review its decision   in   the   light   of   the   decision   of   this   Court.       In   compliance thereof,   the   review   order   has   been   passed   on   23 rd   December,   2021 confirming   its   earlier   decision   of   discharge   dated   24 th   April,   2015. The   bare   perusal   of   the   review   order   dated   23 rd   December,   2021, itself indicates that the authority  has not applied its mind and just after   reproduction   of   facts,   confirmed   the   order   of   discharge   dated 24 th  April, 2015.    15. It   may   be   further   noticed   that   in   para   5(c)   of   the   order,   a reference has been made of the affidavit submitted by the appellant at  the   time   of   filling   his   application   form,   but   on  the   day   when   the application   form   was   filled,   the   information   which   he   disclosed   in terms   of   clause   9(f)   of   employment   notice   indisputedly,   no   criminal case on that date was either instituted or pending against him.   It is 12 relevant to note that the employment notice is of 27 th  February, 2011 and   the   alleged   criminal   case   was   instituted   on   4 th   April,   2011.   At the same time, the authority has not even considered the scope and ambit   of   Rule   52   of   the   Rules   1987   that   after   verification   of   the character/antecedents   of   the   incumbent,   it   will   be   an   obligation upon the authority to examine as to whether the incumbent/recruit is   suitable   to   become   a   member   of   the   force   and   without appreciation   in   a   mechanical   manner   confirmed   the   order   of discharge dated 24 th  April, 2015. 16. The judgment relied upon by the respondent  Rajasthan Rajya Vidyut   Prasaran   Nigam   Limited   and   another   v.   Anil Kanwariya 2   may not be of any assistance for the reason that it was a case where the respondent employee before submitting application pursuant to the advertisement inviting applications was convicted by the   competent   Court   of   jurisdiction   and   this   fact   was   not   disclosed by   him   while   filling   his   application   form   and   that   was   the   reason favoured upon the Court while upholding  action  of the  authority  in 2 (2021) 10 SCC 136 13 passing   the   order   of   termination   which   was   impugned   in   the proceedings. We have already quoted paragraph 38 of the judgment by a three­Judge Bench of this Court in  Avtar Singh  (supra) and in the context of the factual background of the present case applied the said   principles.   One   distinguishing   factor,   as   noticed   above,   is   that the   criminal   complaint/FIR   in   the   present   case   was   registered   post submission   of   the   application   form.     We   have   also   taken   into account the nature of the allegations made in the criminal case and that   the   matter   was   of   trivial   nature   not   involving   moral   turpitude. Further, the proceedings had ended in a clean acquittal. As is clear from   paragraph   38   in   Avtar   Singh   (supra),   all   matters   cannot   be put   in   a   straitjacket   and   a   degree   of   flexibility   and   discretion   vests with the authorities, must be exercised with care and caution taking all   the   facts   and   circumstances   into   consideration,   including   the nature and type of lapse.  17.   Adverting   to   the   facts   of   the   instant   case,   at   the   time   of attestation   form   filled   by   the   appellant,   the   criminal   case   was already registered against him but it may be noticed that at the very threshold,   the   complainant   filed   his   affidavit   that   the   complaint   on 14 which  FIR  came  to  be  registered  was  due  to  misunderstanding  and he   did   not   want   to   pursue   his   case   any   further,   but   still   charge­ sheet   came   to   be   filed   and   on   the   first   date   of   hearing,   the   alleged victim   PW.1   did   not   support   case   of   the   prosecution   and   thus   the order  of  clean   acquittal   came  to   be  passed   by   the   learned   Judge   of competent jurisdiction by judgment dated 12 th  August, 2011. 18.   The criminal case indeed was of trivial nature and the nature of post and nature of duties to be discharged by the recruit has never been   looked   into   by   the   competent   authority   while   examining   the overall   suitability   of   the   incumbent   keeping   in   view   Rule   52   of   the Rules   1987   to   become   a   member   of   the   force.     Taking   into consideration the exposition expressed by this Court in  Avtar Singh (supra), in our considered view the order of discharge passed by the competent authority dated 24 th  April, 2015 is not sustainable and in sequel   thereto   the   judgment   passed   by   the   Division   Bench   of   High Court of Delhi does not hold good and deserves to be set aside.  19. Consequently,   the   appeal   succeeds   and   is   allowed.   The judgment   of   the   Division   Bench   of   the   High   Court   dated   17 th November,   2015   and   the   order   of   discharge   dated   24 th   April,   2015 15 and   dated   23 rd   December,   2021   are   hereby   quashed   and   set   aside. The Respondents are directed to reinstate the appellant in service on the   post   of   Constable   on   which   he   was   selected   pursuant   to   his participation   in   reference   to   employment   notice   no.1/2011   dated 27 th  February, 2011.  We make it clear that the appellant will not be entitled for the arrears of salary for the period during which he has not served the force and  at the same time he will be entitled for  all notional   benefits,   including   pay,   seniority   and   other   consequential benefits,   etc.       Necessary   orders   shall   be   passed   within   a   period   of one month from today.   No costs.  20.  All pending application(s) shall stand disposed of.  …………………………….. J.                                              (Ajay Rastogi) …………………………….. J.                                              (Sanjiv Khanna) New Delhi. May 02, 2022. 16