High Court Karnataka High Court

Sri Mohandas Ramana Shetty vs Vijaya Bank Rep By The Managing … on 12 January, 2010

Karnataka High Court
Sri Mohandas Ramana Shetty vs Vijaya Bank Rep By The Managing … on 12 January, 2010
Author: Manjula Chellur Gowda
IN THE HIGH COURT or-" KARNATAKA AT BANGALORE
DATED THIS THE 12*" DAY OF EANUARY, 2010

PRESENT

THE HON'BLE MRSJUSTICE MAN._1ULA_"C'H;Et.!';§j}ii"   

AND V
THE HOf\i'BLE MR. JUSTICE'A:;'N,,'VEA§Ué§O.P_ALA' 7§o.\,a;D--A
WRIT APPEAL No.:A,éA122'o,o8  
BETWEEN: V  é  

Sri. Mohan Das P.ramana~'S'n'etty,"  .
Aged about 63~'ye«ars,    '

Middle Officer,
Code N'd.3876., Vfiayat Bvat'n,E{,"--- '

K.R.Puram E3ranChV,"._'~.  .
BangaEore"~~.__5EO O'3.6.1_ " . 

 (now§jIieg~aiEy remoy_ed,f'rom Service),

 (New Adv'd're5,e')*--.residing at Flate No.40-4

 M/Sfsubba Rao & C0,, Advs.)

 .\_,/ijaAyarrApa,«rtme_nt.. Behind City Hospitai,
Cosmos li'n.e~,.. Kavdri,
Mangaiore _~ jS6O O03.
2  V ZAPPELLANT

.  _M1_._? Vijaya Bank,

Represented by the Managing Director,
No.41/2, Head Office,

M.G.Road, '

Bangalore -« 560 001.



2. The Genera! Manager (Personnel), V. 
Vijaya Bank, Industrial Reiations Department,   "
No41/2, Head Office, " V
M.G.Road,

Bangaiore -- 560 001.

3. The Deputy General Manager,  . 
Vijaya Bank, No.41/2, Head Office,-~_.l '
M.G.Road,  
Bangaiore -- 560 002.

This Writ appeal 'rst}EeAd7.un§der4'€§ecti'o--,n 4 of Karnataka
High Court Act pAraying:.t0"'se:t as:.q"e__th"e §"rd'é}~ passed in the

writ petition s\:¢d;%:a'j:';-;i?e0/'20:0r2 dated 09.07.2000.

This tapp'ea.E_'v«:0Arntr§'g":on for preiirrzinary hearing this

 ./0ppciayjjj'3'~vE_ru:u:3oPAiAvveom/DA, 3, deiivered the fonowmg:

JUDGMENT

writ petitioner is the appeliant. In the

writ4″pet’ét.éo.nx, he had sought the quashing of an order dated

“..f}2V6’t.t1..1.0Vi passed by the respondents, whereby, he was

” removed from service on account of tgrisconduct.

5′

v…’:»R:E_S£5~t§i\$’pE:NTs ” d

3

2. Briefly stated, the materiai facts are as follows:–

Appeliant joined services of Vijaya Bank as a cierkgin

the year 1974. Over a period of time, he was:i~pro_fn’otec_l:v_”

When he was working as Scaie II

misconduct was found to have ‘been’committe_d*,a.i}dA,ag

charge~sheet (Annexure–A) dated 16–.Q’5i;O1 w.a’sis’sued’;, to

which, he submitted a reply daltied”O2..O7.2.OO’i-Vbyniway of a
denial (Anne><ure—»G) imposing penalty. ifhe petitioner c§1–a'lle_n«=;;g.edu

the penalty order in appeal (Annexure –~

unsuccessful in view of the

(Annexure — K). Hence, he filed thewrit"pet'ilt~i.Qh..–'_

3. The writ petitio’n2Dlwa_s opplosecl hiljy the
respondents employerjD”‘L..eai’_*iie;ltSi.r_i_g,.l_e~–.3l.idgeliconsidering
the contentions urged on tl’i’eV.’pei._ifvt._i’es and noticing

the fact that,:”‘t4liF§§g.c:i:petitioher” has:a’clrn.l.ttsecl the guilt even

during t.hercouvrVse’:”-of’leshtgtigihiw,’tieicl that, the writ petitioner

cannot wrigglle_0Lj’i;.ot3.tr’ie:”_same on the grouncl that he has

_ assL.r«::§nedi’~that .a’~–l.enieni; View would be taken and further

.no’te_ci _n’iatei*§al is forthcoming to Show that such

eatsl”-asst;i~§5′;vwg:e’,.”¥§*¢as ma<:'%z:?: by the EEl"£l;}§G\_,!Er &flC? the

_ adnfissioyn guilt by the eetitiorzeg' being en his own

"'~"'._v'cl.ét_.i4o:iland that the i:"*fl§§GS%t§i)§"'; of penalty caenol: be

f'aL.J'l'tetl. CO|'3SlC§EEE°§:"':g' the gr'iev;r::o8′ we’eks’.

by the said order to the e><ten,t_it is 'against 'ECi:.f'il'li'iA;i',' see=k'i'r'i»g'V'–

setting aside of the same and""'toi"allow t'he"wr'i=t in
foil by granting all the'fr'el_iefs}.'t'he.:'petitionerlhlasixfiled this

appeaL

4. We heard S’:ri.”‘S:iJb.’r’amanya Bhat, learned

advocate appearinVg””‘–for”‘:5ithe”–appegllant and perused the

record.) i..earnet:i”Cogi:Sel.__r’e–it’erated the contentions urged

before theV’ieai’ned .S4iiv.g’ie:3’udge and as noticed in the order

imp.»u.i;ineid herein.aVnd_contended that the Learned Single

»}trd–g_Ve i1as.yer:red___in not granting all the reliefs prayed in the

w–rAit’–p’etiVtio’h.,

point for consideration is:

n Whether the iearned Singie Judge has erred in not

‘ouashing the order imposing penalty and its

affirmation in appeal?” X

6. Indisputediy, charge~sheet was issued-,__ to

which a baid deniai was submitted, in view

disciplinary enquiry was ordered and during the’ course’ V’

enquiry, when the plea was being-ir’ecorgded, tVhé’:apvpeE’.i§r:ti–.A

admitted ali the charges ievelied ag°ain:;sA.At_l

D). That apart, during the-..__c’e,_urse.V’ of his S’

statement, the appellan-tghas a-dimitteld-»c,the ch’arge.’: He had
only requested to viewl4’the”rnatt§r E’en_ient”iy. Considering

the nature of cha’r’ges admission of

guiit isfon pgwn.l1:}fv§iit.i:on’_.vofthewappeliant, learned Singie
Jludge “rightly”i.lheid”-.:tha’t the imposition of penalty

cannOt.,be faiiitiedf’ Inl’-the facts and circumstances of the

-“.,,r5aseiat:h»e’i finding recorded by the learned Single Eudge to

ii:hVeA_i.etfe:c:’t-gthate.iifhposition of penalty cannot be fauited, is

iinexgceptionlabllle.

‘ A. In the case of UNION OF INDIA vs. SARDAR

eAf}ADUR, (1972) 4 scc 618, the Apex Court has held

that there are limits to the power which can be excercised

by a Single Eudge under Article 226 of the Constitution and

t

/A

sérnélarly, there are limits to the powers of a Divéslon’*§enCh

while sitting in an appeal over the judgment-hot ”

Judge. Apex Court has held that tt;het*e’thereleare,’4rele§/jant-.A 2

materials which supllort the conclltisiottthat”th’e..”QfféC’e’r.,:lll§~:,

guilty, it is not the function Hioiw.__Court::to~.;a’r’ri’v’e at ”

an independent finding: ItVAl-h–a’sf–b’e–eAn held~–.th.a’t, if an
enquiry has been propertgrsheltjfiltillellllqtlestion of adequacy
or reliability of éevidencevlcamta”ssed before the
High Court.:_. ‘ l

8; 1. Int’h’e:fCasev4’4Vlo.f_:CélE5P;éll?EL EXPORT PROMOTION

COUNCIL l’re,}}l’,’r’ (1999; 1 sec ?s_<:9, it has been

held.»45th'Vat; it "wltVh_t_nA.the gurésdictlon of the competent

auVt'hot*:t.y'rto'«..o"eclde what punishment has to he imposed

arrdthe tjté"e'stE'oVn of punishment is outsltie the f§}i.E?""-Jl'8'u'\;' of

«Vl~légh4' Cou.rt's interference unless lt. is grossly

"v.'r»dlspr.oportionate to the proved m':scort::lu<:t to sho::l< the

Clo-nlsclence of the Court.

9″ In the Case on hand, it is a Case of a:.lmissioe

of the guilt which was vGli.ll’3’EE.%l”;,/ anti tii’§{Tii§l’lij’ll§lf}£’2al.

\

/fl

Q
0

Considering the gravity of the mist::<;:ii'"i<i:_i::t. iii":€:'?

authority passed the order dated 2.6.1_?,.iiZi1 i"t1Z.|j.i'iiL}\}fr¥Tit'_,;i

appeliant from service. The a;3;:eiEelte«ai'iiii:i'io«:i_t};sees'-i'i'iot".

interfered with the said penalty oi'cie__i',1"._in tiieV_–v_s;:i'ri:i 'i./iVey;i'«~oVf"~.

the matter, iearned Singie was_j'i;isl:_=ii'ied"Hin not
interfering with the pe.n"a.l.ty order; m

10. The .:–oVntenti’o*n. iiirith .gr’e_g’a.r;i Attftlhe quantum of
penalty is ou_t:{et’,’ not for the Courts
to detern:in~e””‘ti?e_ iipunishment, once the
charges. are ipVr<:yfe..c:I';=L"it_:"'is'settled law that the Courts

cannot inte–r_ferexon4Viiji"sp:_l'.3ced grounds of sympathy and /

orvifiierey. git is'=-.'or the empioyer to decide, unless it is a

ease' s-h_o'ck«i.rigv__the conscience of the Court. "taking into

Con'si'de'rat'.i'onAf:=tVirie nature of order passed by the iearned

Singie fiudhgée i.e., aiiowing the writ petition in part, we do

not~~..find any justification to interfere with the impugned

order.

For the foregoing reasons, the appeal is devoid of

merit and shali stand regected without there being any

X

need to issue nohce to the responfient5_f¥yia

Mésc.W.11881/09, féieci for condonation of_2.8,_u_:dVayef.f:tieiey”

in fifing the appeah the con$defeU¢ef>bf*&fiucfi 35?

unnecessaryén vkam ofthe appea§itSeH”havnjg heed hea%a d

onrnentsand S bang d5nfisse5&fi;devokLQ?Ifiefl§

sac*