Bombay High Court High Court

The Chairman vs Mr.Ashok D. Shetty on 15 July, 2009

Bombay High Court
The Chairman vs Mr.Ashok D. Shetty on 15 July, 2009
Bench: P. B. Majmudar, R. M. Savant
                              1

          IN THE HIGH COURT OF JUDICATURE AT BOMBAY
            ORDINARY ORIGINAL CIVIL JURISDICTION




                                                              
                WRIT PETITION NO.609 OF 2002




                                      
         Deepak Narayan Bhandarkar             )
         Residing at 8/B, Oliver Mansion,      )
         Plot No.334-A, Mahim Bazar            )




                                     
         Post Office Lane, Mahim,              )
         Mumbai   400 016                      ).Petitoner

                      V/s.




                             
    1.   The Chairman, Union Bank of India     )
         Central Office, Union Bank Bhavan
                     ig                        )
         239, Vidhan Bhavan Marg,              )
         Nariman Point,                        )
                   
         Mumbai   400 021                      )
                                               )
    2.   Managing Director,                    )
         Industrial Relation Department,       )
         Union Bank of India,                  )
       


         Central Office, Union Bank Bhavan     )
         239, Vidhan Bhavan Marg,              )
    



         Nariman Point,                        )
         Mumbai   400 021                      )
                                               )
    3.   Deputy General Manager(P),            )





         Industrial Relation Department,       )
         Union Bank of India,                  )
         Central Office, Union Bank Bhavan     )
         239, Vidhan Bhavan Marg,              )
         Nariman Point,                        )





         Mumbai   400 021                      )
                                               )
    4.   The Assistant General Manager(P),     )
         Industrial Relation Department,       )
         Union Bank of India,                  )
         Central Office, Union Bank Bhavan     )
         239, Vidhan Bhavan Marg,              )
         Nariman Point,                        )
         Mumbai   400 021                      ).Respondents




                                      ::: Downloaded on - 09/06/2013 14:47:01 :::
                                          2


    Mr.Rahul Nerlekar, Advocate, for the petitioner




                                                                             
    Mr.Ashok D. Shetty, Advocate, for the respondents.




                                                     
                                         CORAM : P.B.MAJMUDAR &
                                                 R.M.SAVANT, JJ.

DATE : 15TH JULY, 2009

ORAL JUDGMENT ( PER P.B.MAJMUDAR, J. )

.


    petitioner
               By     way

                     has
                            ig   of

                            challenged
                                        this     Writ

                                               the     Order
                                                            Petition,

                                                                    of      removal
                                                                                    the
                          
    passed     by    the    Disciplinary          Authority           dated         14th

February, 2001, a copy of which is annexed Exhibit

K to the Writ Petition. By the aforesaid order,

the petitioner was subjected to major penalty of

removal from service which shall not be a

disqualification for future employment.

2. The petitioner joined the services of the

Bank as an officer on 16th August, 1975. Vide Memo

dated 23rd September, 1999, the petitioner was

advised by the Regional Office, Mumbai, that he

stood relieved at the close of the office hours

::: Downloaded on – 09/06/2013 14:47:01 :::
3

on 23rd September, 1999, and to report to the Deputy

General Manager, Zonal Office, Bhopal immediately.

He had not resumed his duties at Bhopal and

accordingly, he unauthorizedly remained absent from

duty. The petitioner, was accordingly subjected to

Chargesheet by way of Memorandum dated 19th April,

2000. The petitioner gave a reply to the said

Memorandum datedig 12th May, 2000. A Departmental

Enquiry was conducted against the petitioner by

appointing an Enquiry Officer. The defence of the

petitioner was that he was suffering from various

ailments and due to that it was not possible for

him to resume his duties at Bhopal. The petitioner

also produced some Medical Certificates during the

course of Enquiry to point out that he was ill and

at the relevant time it was difficult for him to

resume his duties. The Disciplinary Authority

however, by the impugned Order came to a conclusion

that the petitioner committed an act of misconduct

by remaining unauthorizedly absent. It was found

that his absence from 21st September, 1999, till

::: Downloaded on – 09/06/2013 14:47:01 :::
4

date of the order of the Disciplinary Authority was

treated as unauthorized absence. Accordingly, the

Order of removal was passed by the Disciplinary

Authority. The petitioner carried the matter

further before the Appellate Authority by way of

preferring an Appeal. The Appellate Authority

decided the said Appeal by its Order dated 12 th May,

2001. The Appellate Authority did not interfere

with the Order passed by the Disciplinary

Authority. The petitioner, thereafter, carried the

matter further by way of Review Application but the

same was rejected by the Reviewing Authority.

3. Being aggrieved by the said order, the

petitioner has now approached this Court by way of

this Writ Petition.

4. Mr.Rahul Nerlekar, the learned counsel for

the petitioner vehemently submitted that the

Disciplinary Authority, who passed the Order

subsequently became the Appellate Authority on

::: Downloaded on – 09/06/2013 14:47:01 :::
5

account of promotion and the same person, who had

decided the matter as Disciplinary Authority has

decided the Appeal of the petitioner. Therefore,

the Order of the Appellate Authority is bad in law

as the same has been passed by the same person, who

had passed the removal Order against the petitioner

while acting as the Disciplinary Authority.

5.

Mr.Ashok D. Shetty, the learned counsel for

the respondents has fairly conceeded the aspect

that at the relevant time the Disciplinary

Authority, who passed the order was the Assistant

General Manager and the same person on being

promoted as Deputy General Manager became the

Appellate Authority and decided the Appeal of the

petitioner. In our view, the Appeal should not

have been decided by the same person, who had

passed the original Order as the Disciplinary

Authority. The hearing of the Appeal should be

meaningful and not a mere formality. On this very

short ground this Writ Petition is required to be

::: Downloaded on – 09/06/2013 14:47:01 :::
6

allowed by setting aside the Order of the Appellate

Authority and remanding the matter back to the

Appellate Authority. It is clarified that all the

points raised in this Writ Petition are kept open

for the petitioner to urge the same before the

Appellate Authority.

6. The Appeal would be decided by one, who has

not passed the Order of removal as the Disciplinary

Authority. The Appellate Authority may now decide

the Appeal within a period of three months from the

receipt of Writ from this Court. The Appellate

Authority shall afford personal hearing to the

petitioner. We have directed the Appellate

Authority to hear the petitioner, but the same may

not be treated as precedent in any other case, as

considering the time lag and peculiar facts &

circumstances of the case, it is directed that

personal hearing may be given to the petitioner.

7. In view of what is stated above, the Writ

::: Downloaded on – 09/06/2013 14:47:01 :::
7

Petition is allowed. Rule is accordingly made

absolute in the aforesaid terms.

( R.M.SAVANT, J. ) ( P.B.MAJMUDAR, J. )

::: Downloaded on – 09/06/2013 14:47:01 :::