1
IN THE HIGH COURT OF JUDICATURE AT BOMBAY
CIVIL APPELLATE JURISDICTION
WRIT PETITION NO.2421 of 1994
Shri Sagar Sadashiv Kasture,
Officer Scale since removed,
Central Bank of India,
Aranxeshwar Branch, Pune. ..... Petitioner
V/s.
1. Central Bank of India,
through its Chairman and
Managing Director, having its
Central Office at Chandemukhi,
Nariman Point, Bombay - 400 021.
2. Regional Manager/Disciplinary
Authority, Central Bank of India,
Regional Office, Pune, Ravivar Peth,
Pune - 2.
3. Zonal Manager/Appellate Authority,
Central Bank of India, Zonal Office,
Pune - 317, Mahatma Gandhi Road,
Pune - 1. ..... Respondents
Mr.H.S.Venegavkar, for the petitioner.
Mr.S.K.Talsania, Senior Advocate i/by M/s.Sanjay Udeshi & Co., for
respondent Nos.1 to 3.
CORAM : P.B.MAJMUDAR &
R.M.SAVANT, JJ.
DATE : 15th June, 2010
ORAL JUDGMENT : (PER P.B.MAJMUDAR, J.) : –
1. By way of this petition filed under Article 226 of the
::: Downloaded on – 09/06/2013 16:00:44 :::
2
Constitution of India, the petitioner has challenged the order passed by the
Disciplinary Authority of the respondent Bank dated 28-08-1993, by which
the petitioner is subjected to penalty of removal from the services.
However, the said order is not to be treated as disqualification for future
employment. The order of the Disciplinary Authority was confirmed by
the Appellate Authority of the respondent Bank by an order dated
01-12-1993.
2.
The petitioner was initially appointed as a Clerk in the
respondent Bank on 05-03-1973 and was working at the relevant time, at
Vadgaon Anand Branch of the Bank upto 21-09-1977. The petitioner was
subsequently promoted as an Officer (Grade I) in February 1981. The
petitioner was subjected to disciplinary proceedings in December 1991. It
was alleged that the petitioner while working as Clerk at the said Branch
during the period between 05-03-1973 to 21-09-1981, committed
misconduct by misusing his position as an employee of the Bank by
deriving pecuniary benefits for himself through the loan of Rs.6,500/-
which was sanctioned and disbursed on 31-07-1976 in the name of one
Manaji Baban Kokane. It is the case of the respondent No.1. that one
Mr.Kokane, resident of Ale, Tal. Junnar, Dist. Pune, had submitted an
application on 03-07-1976 for availing a loan of Rs.7,000/-. A loan of Rs.
6,500/- was accordingly sanctioned to him and disbursed on 31-07-1976
::: Downloaded on – 09/06/2013 16:00:44 :::
3
and the pecuniary benefit of the same was enjoyed by the petitioner, as is
evident from the credits made in the said loan account. Accordingly, it is
alleged that the petitioner misused his position as an employee of the
respondent Bank by deriving pecuniary benefit out of the said loan
transaction.
3. The petitioner denied the charges levelled against him.
The Disciplinary Authority appointed an Inquiry Officer for conduct of the
inquiry against the petitioner. The Inquiry Officer recorded the evidence
of the petitioner and the other witnesses and submitted his findings, which
are at Page 25 (Annexure B) of the paper book. The Inquiry Officer
observed that after going through the proceedings of the departmental
inquiry and considering the documentary evidence on record, he came to
the conclusion that the petitioner had taken Rs.6,000/- from Mr.Kokane,
the borrower. After considering the documentary and oral evidence on
record, the Inquiry Officer came to the following conclusions : –
(1) That Shri S.S.Kasture had taken Rs.6,000/- from Shri
M.B.Kokane the borrower, probably when he withdrew the
amount of Rs.6,200/-, Rs.6,000/-for a marriage inC.S.O.E.’s house (P.O.Ex.67). There is no documentary
evidence that Shri Kasture had taken a loan of Rs.6,500/-
sanctioned to Mr.Kokane by the then Branch Manager Shri
S.P.Kataria (In fact, he claimed to have sanctioned Rs.
6,000/- only as a loan). D.R.Ex.11 of 21-01-1993. In such
a case then why Mr.U.N.Kamble, the then cashier paid Rs.
6,500/- against Rs.6,000/- sanctioned is yet intriguing.::: Downloaded on – 09/06/2013 16:00:44 :::
42. It is true that Shri Kasture had taken Rs.6,000/- when
he was a Clerk, from the Bank’s borrower, which is not
permitted under our staff conduct rules, leave aside
attracting provision under Officers service rules.3. In his own confession on page No.120 of the
proceedings dated 22.1.1993 he has admitted that he used
to purchase clothes from Mr.Kokane, because of thegood relations. Mr.Kokane had with all the staff of the
Branch at that time. He has also admitted that shri Kasture
will refund/repay by Rs.100/- monthly instalment, which
he deposited in his (Mr.Kokane’s) loan account. Thisamount totals comes of Rs.5,750/-
4. If we look for the statements of Mr.Kokane made on
various dates, it is seen that he had prayed for a simple rateof interest to his retail trade loan account and even went to
the extent of asking for permission upto 50% to 60% (P.O.
Exh.68 dated 16.8.1991). It is incredible to believe that
such borrower will deposit in cash a sum of Rs.29,643/- on
29.10.1991 (D.R.Ex.10) and immediately request for anon-due certificate (D.R.Ex.2) of 29.10.1991. Here it is
noteworthy to examine (D.R.Exh.1) dated 23.1.1985 inwhich he had stated that he had incurred losses in the
business and the debit balance then appearing (i.e. Rs.
14,237.50) was difficult to be paid by Shri Kokane.5. It is also pertinent to note that nowhere the D.R. Or
C.S.O.E. have refused that no pecuniary benefit was
derived from Mr.K.B.Kokane. The only difference in
version between Mr.Kokane and the C.S.O.E. Is thatMr.Kokane says that Rs.6,000/- was paid in cash while the
C.S.O.E. Denies so, but agrees that he purchased some
cloth/clothes from him fro which a repayment of Rs.100/-
p.m., was assured.6. It may therefore be a point for arriving at a conclusion
that the C.S.O.E., master minded to receive the benefit
may be in kind or cash for which he had to pay loan::: Downloaded on – 09/06/2013 16:00:44 :::
5accounts through the withdrawals on the same day and
through the M.F. System when he worked at Satara Branch,
indicating subscription for cultural club, but actually
deducting the instalments for both at Wadgaon-AnandBranch as per oral instructions.
7. It is also true that without necessary influence on the
then Branch Manger Shri Kataria, whether Mr.Kasture wasthen working as a Clerk or an officer, it is immaterial for
the sake of exercising the required influence to grant
Rs.6,500/- as loan to Mr.M.B.Kokane, out of which he
derived the benefit of Rs.6,000/- from the borrower. Infact, from the different versions of Mr.Kasture, Mr.Kokane
was not at all in need of the loan for tailoring orReadymade cloth business, but the subsequent events,
the intimacy, reveals that the C.S.O.E., was in need of
the money and Mr.Kokane posed as a borrower in need forC.S.O.E., with a view to later pay the loan in installments.
8. The M.R.’s attempt to get read and link all the
documents 1 to 69 he presented through all his 4
witnesses and trying to establish the simultaneoustransactions relationship is to be taken into account
seriously, as withdrawals and deposits are of the same dateswhich obviously creates doubts in anybody’s mind.
These have not been challenged by D.R., or C.S.E.O.
This therefore, proves beyond doubt the nexus of the
transaction or the deal struck by the C.S.O.E., clandestinelywith the borrower and the wrong methods he adopted in
repayment of the loan.9. From the statement of account of the borrower, though
his signatures have been obtained and manoevred on(D.R.Ex.8 and 10) and withdrawal of Mr.Komane (D.R.Ex.
5,6,7, 8) only on D.R.Exh.of Rs.2,000/- Mr.Kokane did sign
the loan slip and D.R.Ex.10 of Rs. 29,643/- of 2.10.1991.4. In the operative part of the report, the Inquiry Officer came
to the conclusion that the petitioner has misused his position to derive
::: Downloaded on – 09/06/2013 16:00:44 :::
6pecuniary benefit to the extent of Rs.6,000/- from Bank’s borrower, which
is prohibited under the Service Rules. It was also found that the
petitioner had deposited in all Rs.5,750/- and Rs.29,643/- for the loan of
Rs.6,000/- taken on 31-07-1976 upto 29-10-1991. It was also pointed out
that the Bank had not suffered any monetary loss in the said transaction.
It was also found that the charge regarding misuse of his position as an
employee was proved as also the charge regarding deriving pecuniary
benefit. The Disciplinary Authority agreed with the said finding and
passed an order of punishment against the petitioner, by which the
petitioner was removed from service, but the same was not to be treated
as disqualification for future employment.
5. The petitioner against the said order, preferred an Appeal
before the Appellate Authority. The same was also dismissed by the
Appellate Authority vide order dated 01.12.1993.
6. We have heard the learned counsel for the parties. Learned
counsel for the petitioner vehemently submitted that it is not a case in
which the Bank had suffered any financial loss. It is also argued that in
any case, what is proved against the petitioner is that he had borrowed the
amount and had entered into loan transaction with a person who was the
borrower of the Bank, which was treated as a misconduct. Learned
counsel for the petitioner submitted that though transaction in question
::: Downloaded on – 09/06/2013 16:00:44 :::
7had taken place between 1973 to 1976, the disciplinary proceedings were
initiated after considerable period i.e. in the year 1991 and therefore, on
the said ground the inquiry proceedings are required to be quashed. The
learned counsel further submitted that penalty given to the petitioner is
disproportionate, as the bank has not suffered any monetary loss.
7. Per contra, the learned counsel appearing for the
respondent Bank submitted that the petitioner being an employee of the
respondent bank, had committed serious act of misconduct, which is in the
nature of financial irregularity. Learned counsel for the respondent Bank
further submitted that it is irrefutable that petitioner took a pecuniary
benefit from the borrower of the bank and that the petitioner was paying
loan installments on behalf of the said borrower in the said loan account
by himself and he had stopped making such payments since 1991 when he
was transferred from the branch where the said account was being
operated. Since the deposits were being made in the said account, the
respondent No.1 Bank addressed a letter to the account holder Mr.Kokane,
informing him about making necessary payment in his loan account. At
the said time, Mr.Kokane, the borrower, informed the Bank that the actual
benefit of the loan was availed by the petitioner as the latter wanted a
loan of Rs.7,000/- in view of the marriage in his family. It was further
stated that the said loan was sanctioned when the regular Branch Manger
::: Downloaded on – 09/06/2013 16:00:44 :::
8was on leave. The said statement is made on 06-08-1991, which is evident
from Exh.67 of the Disciplinary Inquiry proceedings.
8. Learned counsel for the respondent Bank contended that in
the year 1991 when the aforesaid fact came to the knowledge of the
respondent Bank, inquiry was initiated against the petitioner and
therefore, question of initiating inquiry proceedings at a belated stage does
not arise.
9.
We have considered the contentions of the learned counsel
for the petitioner as well as learned counsel for the respondent Bank and
have also gone through the petition as well as order passed by the
disciplinary authority as well as the appellate authority. So far as the
question about misconduct on the part of the petitioner is concerned, it is
required to be noted that the scope of judicial review in such types of cases
is very limited, this Court cannot re-appreciate the evidence on record.
This Court is not required to examine the evidence on record as if it is an
appellate court and it is only required to see whether there was some
evidence available on record for reaching the conclusion, which the
Disciplinary Authority has reached and/or that there is no evidence worth
the name. It is required to be noted that the petitioner was charged in
connection with the misuse of his position as an employee of the
respondent Bank. From the material on record of the Inquiry proceedings,
::: Downloaded on – 09/06/2013 16:00:44 :::
9it cannot be disputed that the petitioner had enjoyed the benefit of loan
account, which was disbursed in the name of Mr.Kokane in July 1976.
Mr.Kokane had submitted an application on 03-07-1976 for a loan of Rs.
7,000/- and accordingly loan of Rs.6,500/- was sanctioned and disbursed
to him on 31-07-1976. The credits made in the said loan account is
through the petitioner, on which there is absolutely no dispute. Various
credits were made in the said loan account from time to time by the
petitioner.
10. The contention of the learned counsel for the petitioner is
that since he had bought cloth on credit from the said Kokane, he
deposited the amounts from time to time in the said loan account. The
Inquiry Officer has considered this aspect. The Inquiry Officer found that
the petitioner had taken a loan of Rs.6,000/- from Mr.Kokane, the
borrower of the Bank, which fact according to the Inquiry Officer is proved
by Exh.67. The conclusion in this regard is drawn by the Inquiry Officer
on the basis of voluminous evidence led before him. A detailed
conclusion has been arrived at by the Inquiry Officer in this behalf. On
the basis of various conclusions drawn by the Inquiry Officer, a finding was
recorded that the petitioner had misused his position by taking advantage
of pecuniary benefit to the extent of Rs.6,000/- from the bank’s borrower,
which is prohibited under the Service Rules of the Bank. It was also
::: Downloaded on – 09/06/2013 16:00:44 :::
10established by documentary evidence that the petitioner had made
deposits in the said loan account from time to time. The Disciplinary
authority has agreed with the findings of the Inquiry officer and ultimately,
it is held that the petitioner had derived pecuniary benefit from the
borrower of the bank, which is a misconduct under the Service Rules.
11. After going through the conclusion of the Inquiry Officer, it
is clearly established that the petitioner had taken pecuniary benefit of
amount of Rs.6,000/- from the borrower of the bank and in fact, petitioner
himself tried to pay the loan amount from time to time till 1991. But,
subsequently, he stopped making such payments. Considering the said
aspect, we find great force in the submission of the learned counsel for the
respondent Bank that since it was not possible for the petitioner to directly
obtain loan from the Bank, the petitioner through Mr.Kokane, managed to
see that Mr.Kokane obtains loan in his name, but ultimately, the benefit of
loan account had gone to the petitioner.
12. Our attention has been invited to Regulation 15 of the
Central Bank of India Officer Employee’s (Conduct) Regulations, 1976,
which also includes the supporting staff of the Bank also. It would be
expedient to reproduce Regulation 15, which reads as under : –
15. No officer employee shall, in his individual capacity –
(i) borrow or permit any member of his family to borrow
::: Downloaded on – 09/06/2013 16:00:44 :::
11or otherwise place himself or a member of his family under
a pecuniary obligation to a broker or a money lender or a
subordinate employee of the bank or any person,
association of persons, firms, company or institution,whether incorporated or not, having dealings with the
bank;(ii) buy or sell stock, shares or securities of any description
without funds to meet the full cost in the case of a purchaseof scrips or delivery in the case of a sale;
(iii) incur debts at a race meeting;
(iv) lend money in private capacity to a constituent of the
bank or have personal dealings with such constituent in thepurchase or sale of bills of exchange, Government paper or
any other securities; and(v) guarantee in his private capacity the pecuniary
obligations of another person or agree to indemnity in such
capacity another person from loss except with the previouspermission of the competent authority.
Provided that an officer employee may, give to or
accept from a relative or personal friend a purely temporary
loan of a small amount free of interest, or operate a creditaccount with a bonafide tradesman or make an advance of
pay to his private employee :Provided further that an officer employee may
obtain a loan from a co-operative society of which he is a
member or stand as a surety in respect of a loan taken byanother member from a co-operative credit society of which
he is a member.
13. In this connection, learned counsel for the petitioner
contended that these Regulations have come into force in the year 1977
and the loan transaction in question had taken place in the year 1976 and
therefore, these Regulations could not be made applicable to the
::: Downloaded on – 09/06/2013 16:00:44 :::
12
petitioner. Learned counsel for the petitioner further contended that the
said Rules can only be made applicable to the Officers and it is not
applicable so far as Clerks are concerned, as the petitioner was serving as a
Clerk at the relevant time. The applicability of the said rules was
challenged by the petitioner by filing Writ Petition No.1461 of 1992 and
the Division Bench of this Court rejected the Writ Petition at the admission
stage itself, holding that difference in the procedure does not affect the
right of the delinquent. The matter was thereafter, carried to the
Supreme Court by way of SLP No.9138 of 1992 and by an order dated
17-11-1992 the Supreme Court dismissed the SLP summarily. This fact
has been stated in the affidavit-in-reply filed by the respondent Bank and
as such, it is not disputed on behalf of the petitioner. Therefore, in so far
as employees like the petitioner are concerned, the said Regulations are
applicable.
14. So far as the applicability of the Regulations on account of
the fact that the loan transaction was took place in 1976, whereas the
Regulations came into force in 1977, it is required to be noted that the
petitioner has been charged for misconduct and the petitioner was paying
the amount on behalf of Mr.Kokane all throughout upto 1991. It is in the
year 1991, when the payment was stopped, the respondent bank realized
this fact in view of the letter addressed by the borrower Mr.Kokane that
::: Downloaded on – 09/06/2013 16:00:44 :::
13
the actual beneficiary of the loan was the petitioner. The learned counsel
for the respondent Bank submitted that it was in the nature of a recurring
wrong which came to the bank’s notice in the year 1991. He further
submitted that under the previous Service Rules also, the act of the
petitioner could be treated to be a misconduct. In our view, the petitioner
who had taken pecuniary benefit of an amount of Rs.6,000/-, acted in the
manner which is not befitting a bank employee. In our view, it can be said
that the petitioner has failed in performing his duties with honesty and
integrity. Even as per the statement of Mr.Kokane, who is a borrower of
the bank, who stated that he had not taken loan from the bank, but it was
only for the benefit of the petitioner that he approached the bank for
availing the loan, as the petitioner wanted money for the purpose of
marriage in his family. The said conduct of the petitioner squarely falls
under the misconduct, mentioned in Regulation 15(1). Even assuming
that Rules of 1977 are not applicable to the petitioner, then also, the case
of the petitioner would squarely fall under the residuary clause of an act
“unbecoming of a bank employee”, which was even otherwise, treated as
misconduct prior to 1977. In view of the above, the submission of the
learned counsel for the petitioner that the act of the petitioner did not
amount to any misconduct, is required to be rejected.
15. So far as delay in initiating proceedings against the
::: Downloaded on – 09/06/2013 16:00:44 :::
14
petitioner is concerned, it is required to be noted that the deposits towards
repayment in the said loan account was stopped in the year 1991. Since
no payment was received by the bank towards the said loan account,
respondent bank gave notice to the original borrower, the original
borrower ultimately addressed a communication to the respondent Bank
stating the factual aspects of the matter and that is how, the respondent
Bank came to know about the transaction which took place between the
petitioner and the borrower. In such circumstances, it cannot be said that
the action of the bank suffers from delay or latches in any manner. One
can only say that if the petitioner had continued to make payment,
perhaps the misconduct could not have come to light.
16. So far as the quantum of punishment is concerned, in our
view, this Court cannot interfere with the same looking to the misconduct
proved against the petitioner. In this behalf, learned counsel for the
respondent Bank has relied upon a decision of the Supreme Court in the
Case of Damoh Panna Sagar Rural Regional Bank and Ors., V/s. Munna Lal
Jain, 2005 1 CLR 821. In the said case, employee of a regional bank
withdrew an amount of Rs.25,000/- for his personal use. The amount
was withdrawn in view of his wife’s health having deteriorated and who
required surgical treatment. While upholding the decision of the bank in
terminating the employee’s service, the Supreme Court has observed :
::: Downloaded on – 09/06/2013 16:00:44 :::
15
14. A bank officer is required to exercise higher stands of
honesty and integrity. He deals with money of the
depositors and the customers. Every officer/employee of
the bank is required to take all possible steps to protect theinterest of the bank and to discharge his duties with utmost
integrity, honesty, devotion and diligence and to do nothing
which is unbecoming of a bank officer. Good conduct and
discipline are inseparable from the functioning of everyofficer/employee of the bank. As was observed by this
Court in Disciplinary Authority-cum-Regional Manager V.
Nikunja Bihari Patnaik, 1996(73) FLR 1252 (SC), it is no
defence available to say that there was no loss or profitresulted in case, when the officer/employee acted without
authority. The very discipline of an organization moreparticularly a bank is dependent upon each of its officers
and officers acting and operating within their allotted
sphere. Acting beyond one’s authority is by itself a breachof discipline and is a misconduct. The charges against the
employee were not casual in nature and were serious.
These aspects do not appear to have been kept in view by
the High Court.
17. During the course of hearing, learned counsel for the
respondent Bank submitted that the petitioner was subjected to
disciplinary proceedings, whilst holding a higher post for different charges,
but since he was removed from the service, those proceedings have lapsed.
Be that as it may, in the facts and circumstances of the present case, this
Court would not like to interfere with the punishment awarded to the
petitioner by the Disciplinary authority.
18. Learned counsel for the petitioner submitted that at the
time of removal of the petitioner, the amount which the petitioner was
::: Downloaded on – 09/06/2013 16:00:44 :::
16
entitled to receive has been paid to him by directly crediting the same in
the loan account of the petitioner and nothing is now due and payable to
the petitioner.
19. For all the aforesaid reasons, the writ petition is dismissed.
Rule is discharged with no order as to costs.
( R.M.SAVANT, J. ) ( P.B.MAJMUDAR, J. )
::: Downloaded on - 09/06/2013 16:00:44 :::