High Court Madhya Pradesh High Court

Chandrabhan Sisodia vs General Manager, Personal And … on 24 July, 2002

Madhya Pradesh High Court
Chandrabhan Sisodia vs General Manager, Personal And … on 24 July, 2002
Equivalent citations: 2003 (2) MPHT 334
Author: A Sapre
Bench: A Sapre


ORDER

A.M. Sapre, J.

1. By filing this writ under Articles 226 and 227 of the Constitution of India, the petitioner complains that his application for Voluntary Retirement Scheme was wrongly rejected by the respondent Bank. He, therefore, says that his V.R.S. application should have been considered and allowed.

2. Having heard learned Counsel for the petitioner on the question of admission and having perused the record of the case, I find no substance in this matter. It emerges from the record that the respondent Bank rejected the application submitted by the petitioner on the ground that disciplinary proceedings are in contemplation against the petitioner for certain irregularities and lapses committed by him while he was working in one Branch, situated at Khairalanji Branch. Clause 3 of Annexure P-l, attached to Voluntary Retirement Scheme in clear terms provides that those employees against whom disciplinary proceedings are contemplated, or pending, or those employees who are under suspension, then their cases will not be considered to opt for V.R.S., nor such an employee will be eligible to opt for V.R.S.

3. When the proceedings for taking any disciplinary action are in contemplation against the petitioner, as communicated to him in the impugned letter, then in my opinion, the application submitted by the petitioner for opting V.R.S. was rightly rejected by the Bank on the ground that it is not in conformity with the Scheme, nor the petitioner is eligible to apply under the Scheme.

4. I, thus, do not find any merit in this writ. It is accordingly, dismissed in limine.