High Court Orissa High Court

Naren Singh Tiria vs Chief General Manager, S.B.I. And … on 3 August, 2004

Orissa High Court
Naren Singh Tiria vs Chief General Manager, S.B.I. And … on 3 August, 2004
Equivalent citations: (2005) ILLJ 446 Ori
Author: P Mohanty
Bench: P Mohanty, P Mohanty


JUDGMENT

Pradip Mohanty, J.

1. This is an application under Article 226 of the Constitution of India with a prayer to stay the departmental proceeding initiated against the petitioner till the disposal of the criminal proceedings. According to the petitioner, two criminal cases, i.e., G.R. Case No. 498 of 2000 and G.R. Case No. 495 of 2000, for the offences under Sections 468, 471, 420 and 511, IPC and under Sections 468, 471, 420 read with Section 34, IPC respectively, have been instituted against him and are pending in the Court of the SDJM, Baripada. The petitioner contends that on the self-same allegations as in the criminal cases, a departmental proceeding pursuant to charge-sheet under Annexure-4 series has also been initiated. According to the petitioner, if the departmental proceeding is allowed to continue, his defence in the criminal case is likely to be disclosed for which he is likely to be seriously prejudiced inasmuch as the same shall affect the criminal trial.

2. The Bank has filed a counter-affidavit stating that the two sets of proceedings would be conducted by different agencies and would operate in different areas. It is also stated that there is no bar for both the proceedings to continue simultaneously.

3. After hearing the learned counsel for the parties and after going through the decisions cited at the Bar in Capt. M. Paul Anthony v. Bharat Gold Mines Ltd. and Anr. AIR 1999 SC 1416: 1999 (3) SCC 679: and Chandi Prasad Das v. State of Orissa and Ors. 1998-II-LLJ-1166 (Ori-DB), this Court is of the considered view that there is no prohibition for both sets of proceedings to continue simultaneously unless substantial prejudice is caused to the delinquent employee on account of disclosure of the defence. In the instant case, there is no material on record to come to the conclusion that the defence of the petitioner is likely to be disclosed, which would be prejudicial to him.

4. For the reasons aforesaid, we see no merit in this writ petition and dismiss the same.

P.K. Mohanty, J.

5. I agree.