High Court Karnataka High Court

K Prabhakar Hegde 60 Yrs S/O K Dasu … vs Vijaya Bank on 24 February, 2009

Karnataka High Court
K Prabhakar Hegde 60 Yrs S/O K Dasu … vs Vijaya Bank on 24 February, 2009
Author: Anand Byrareddy
IN THE HIGH COURT OF KARNATAKA AT  '   

DATED THIS THE .sa4"* DAY      W " 1

BEIf'QRE:A' 2  

THE HON'BLE MR. R}STICE; ANANB~ 

gum...

WRIT PET1T10§_No.g7§36 @2903 13-91:)

BETWEEN:    

Sfo K. Dasu !~Ieg§:ie  " 

K. Prabhakaf       L 

GeneralVmanag¢:.;?. 4' §  _
An ufliéerin T¢;pE§m-mgvejkj%    %
Grade Sca5£e---VI ' _    
Planning   " 
Head Ofiice, Vijaya' 

 , 'Bang:5§.pm¥S60 no;       & «

 53:43 Residing at

V . V -- ,' 1-1 7A


P«3e§i--¢5'?6 123' - 

 _Udupi'---Ta!u:k  District  PETITIONER

  N. Prasanna, Advocate fur Shri. P. S. Rajagopal,
 jA§i:*§)c;iie)

...:n-nu.

 A " " " Vijaya Bank

A handy constituted unéer the
Banking 

6



(Acquisiliun & Transfer of

Undcnakings) Act, 1980

Represented by its

Chairman and Managing

Dim-ctor, Head 011343:

4112, M. G. Read

Trinity Circle   "   --  

(By Shfi. Pradecp  '  Mfg- Sundarswarriy

This Wi-it  is'-;3;g;i-- u;fjdt =&f_A1iiclcs 226 and 2.27 of the

Ctmsiiltiliorg  to; Vida: Anntzxum Q dated

4.72002    Anncxure Tribunal

__  Appcliate Authority and etc.

    2  having been heard and mscrved on 14.13.2008

V    piommrxccrmsnt of orders on $L4'.()2.2009, the

  Y  dgzaémd the ful}owing:-



4
these was yet another letter dated 22.1.1999 to  the:

peiitiomsr had furnished his reply, as well. These 

Bank. After the petiiioncr had  

two years ihere was nofurthcratiiipn. «

Huwevelf;   was served on
were   um: Rmnamurihy,
General  appointed as an enquiry officer,

swho" ._§vj.<a'v2isLA.l21t¢'<:.f   uue Jogappu Shetty an 31.7-2001.
   guncludmi on 23.8.2001. Tim petitioner retired

 of the Bank alien' nsaching the age uf

   on 30.6.2002. He was reiieved fmm services by a

'    dated 29.6.2002. This was pnscxsdud by an urder

%   daaed 17.52002, which med um though the pain.' )!'i£'.'»'I' would

 ~ .4 reiim frum stsrvicc, lht: diaciplinary pruceeadings initiated against

him wuuld continue, as ifhe was in svrvicc.

8



13

procedure iaid «town in holding prmxnsdings am to 
fuilowcd. Ewen an error of fact, for sufficient 

attmct the principles ofjudiciat review-

the entire proceedings are vitiéttt;ti'~.gn at}  Vgitrundst

And further that though     upon tu
place before: the court    between

bank has' 't-:1. while placing certain duoumcnts

at' £13 ..¢;hoi<§:   the entire (:0!'I't';'.~spl3!ld6IlC-6, while:

  vactuttttfttc maintained by the resptmdent * hank,

  an advtzrse iufi:-xencc being drawn against

H Vt .V the  «- bank in this vegan} and therefont, the Counsel

  % t t   subtnia that the petition be allowed.

5. The Counsel for the respondent, on the other hand, wcmid

X n contend that the petitioner has not stated the correct sequcncc of

cvcsxtts. Whilst: thc petitiimcr was heading thc New Dcthi Zonal

2

23

the delinqucnl to Show the micvamze of the

by him and the manner in which the

prejudicial to his case.

«- Tara Clramz’ Ffiaets A

Auihw-ity, (19934 sec 5″6§’:VV:’.’-V.’
This is cited in lhai.vvf i1t§Avvmisc>e)nducl

pmvud is on the basis of which was alnwdy

a part of the which WISIG supplied to the
petitioner- 3 would not vitiate

i11¢¢nq»iI1r%-Li%&

– ‘ vs. State qf West Bengal, (IQ§’8)3

‘ the Supmme Court had axamirztad the scape of

l’:3 i«3f Rule 8 of the All India Services Diwipiinary Rules,

‘ . . _ 2 it is eontezzded that the said Rule is in malaria with

6(I7) of {ha Rcguiaijcms in the cast: on hand. The

Stspaeme Court having held that no pmjmiicc was causud to the

Z

25

which thc finding of misetmduct was

coruasporidcnce being subsequent [ti it

furnishing the of = did L,

of nature} justice.

200?(3)SC it
Whcrein it aims»: attains the
age of it pcmdcncy at disciplinary

be vitiatcd when Regulations

pIuvid§3″t}1at be cunlimmd after the age of

I $i:pc_nmniui£i:}ii;«–.,V

A cuntcnded that the petition be dismissed.

i ii » I way of reply, the Cuunsei for the petitioner wuuid

that the casewlaw cited by the respondent txivzsrs the facts

V , ii cimumstances bf particular uascs, which can be distinguished

and further, he would submit that insofhr as the rcliancc placed on

3

2′?

The findings are on the basis of the material dwuments

made avaiiabie tn the petitioner and when has

opportunity of cmss-examining the in I§:1at.i1_>:i1~vt1_; thus. ‘

Thcncfom, then: is no ttotthc -~

regard. And the authorities ;.g..; an;

mzspondent in support of regards a
limit: invcsti atiun and this

pm my 2. st

court that in some cases, it

could ” H * it vmuid not cause prejudice,

depending tittitstétgtd’ of the rzaspective

‘-it ‘t6″”cbnsider whether in the instagzi $356, the

report as a document which ought

available to the pctitimmr.

V’ ” V’Givm the circumstarwe that the: author uf the document

the suit: witnttss of the management, it caught to be presumed

that the said witness having closely examinud the facts and

circumstances appearing against the would mntinuc to

the exlmme punishment of dismissai, cannot be tenned–._as an

abdication of its duty and discretion-

12. The further contention ths_t….th_e:e

pmceedings against the petitiuner sad

punishment of dismissal was watmmt is sj\Nhich”

the punishment has si.Ir;tp3sed;” set”having been a
mlevant factor ii} the same
would not be holds that the
pmeeedings Firstly, the num-

mv.st;gm report, which formed

the petitioner’ has caused prejudice

V to seeondly, that the enquiry ofiicer having

tuvwith the Regulation 6(I’7)’eI’ the regulations, the

arc’ sifiated. .

X .a.s:.;;rasng1y,am mi: petition is ailowed. Am;exure~Q and

are quashed. The petitioner is entitled to

Vt etixtsequential benefits on his having attained the age of

75

31
supemnnualiun, to which he wouid have been entitled in the usuai

cuurzac and in law. The respondent shall settle the benefits} due to
the peliiioncr within a period ores days, ;1′ not

data: of mccipi of a certified copy of this order.

RV