High Court Madras High Court

Pudukottai Central Co-Operative … vs The Presiding Officer on 23 November, 2007

Madras High Court
Pudukottai Central Co-Operative … vs The Presiding Officer on 23 November, 2007
       

  

  

 
 
           IN THE HIGH COURT OF JUDICATURE AT MADRAS
                              
                   DATED :    23.11.2007
                              
                            CORAM
                              
         THE HONOURABLE MR.JUSTICE ELIPE DHARMA RAO
                             AND
           THE HONOURABLE MR.JUSTICE S.PALANIVELU
                              
                              
         WRIT APPEAL Nos.2579 of 2003 and 2068 of 2004



W.A. No.2579/2003:
~~~~~~~~~~~~~~~~~

Pudukottai Central Co-operative Bank Ltd.
Rep.by its Special Officer
Pudukottai.           				...           Appellant


            Vs


1.  The Presiding Officer
    Labour Court
    Tiruchirapalli.

2.  K.Saminathan        			...           Respondents




W.A. No.2068/2003:
~~~~~~~~~~~~~~~~~

K.Saminathan          				...           Appellant


           Vs


1.  The Presiding Officer
    Labour Court
    Tiruchirapalli.

2.  Pudukottai Central Co operative Bank Ltd.
    Rep.by its Special Officer
    Pudukottai.        				...           Respondents




       Appeals under Clause 15 of the Letters Patent.


==========================================================================
For Appellant in WA.2579/2003 & R.2 in WA.2068/2004 : Mr.R.Parthiban
==========================================================================
For Appellant in WA.2068/2004 & R.2 in WA.2579/2003 : Mr.AR.L.Sundaresan,
	                            		      Sr. Counsel for 
						      Mrs.A.L.Gandhimathi.
==========================================================================



                       COMMON JUDGMENT

S.PALANIVELU,J.

These appeals have been filed, one by the management

and the other by the workman, against the order, dated

24.06.2003, made in W.P.No.5544 of 1995, whereby the writ

petitioner/workman was directed to be reinstated in service

with continuity of service, but without back wages.

2. For the sake of convenience, the litigative

status of the parties is referred to as per the Writ

Petition.

3. Petitioner joined the services of the respondent

bank in 1970 as a Junior Supervisor. In 1978, he was

dismissed from service on certain charges. In view of the

settlement arrived at on 29.02.1980, which was the outcome

of conciliation proceedings initiated before the Assistant

Commissioner of Labour, Pudukottai, he was absorbed as a

fresh entrant from 01.03.1980, as a Clerk. Ever since 1977,

he was also the General Secretary of the Pudukottai Central

Co-operative Bank Employees’ Union, which is affiliated to

A.I.B.E.A. Since he had been espousing the cause of labour

community, voicing the service conditions of other

employees, he earned wrath of the management. As he came to

know that the Special Officer made some defamatory remarks

against him in his personal files, he issued a lawyer’s

notice on 05.08.1983, calling upon the Special Officer to

withdraw the remarks. On 16.08.1983, the Special Officer

gave a reply. Petitioner instituted a suit for defamation

against the said Officer. However, on 16.08.1983 itself, a

charge memo came to be issued to the petitioner, alleging

the misconduct of defaming the Special Officer. Petitioner

sent a reply, dated 25.08.1983, denying the imputations. Not

content with the explanation, the respondent management

appointed an Enquiry Officer, to conduct a departmental

enquiry against the petitioner, and a charge sheet was also

served on him. Subsequently, he was suspended from service

with effect from 28.10.1983.

4. On 03.12.1983, the respondent again issued a

second charge sheet to the petitioner, indicating the

lapses, which were allegedly committed by him while he was

in service at Karambakudi Branch, during the year 1981.

Since the petitioner had not been attending the hearings of

enquiry, the enquiry was conducted ex parte. The following

charges were framed against the petitioner in two charge

sheets :

(i) Petitioner was using
abusive language in the communications
addressed to the management, in the
capacity of General Secretary of the
union, and he made false and
unnecessary allegations against the
management, causing disgrace and
injury to its goodwill.

(ii) While the petitioner was
working as a Cashier in Karambakudi
Branch, he disbursed money, without
making proper entries as also prior
sanction from the Branch Manager, and
that there were various lapses with
regard to money transactions with
reference to payments to various
persons irregularly, by means of
which, he caused loss to the
respondent bank.

5. After the enquiry, on 14.01.1984, the Enquiry

Officer submitted a report, stating that the charges framed

against the petitioner were proved, which was served on the

petitioner, who, in turn, submitted his representation. Not

satisfied with that, the respondent management dismissed the

petitioner from service on 24.03.1984 with effect from

28.10.1983, i.e., the date of suspension.

6. Petitioner preferred an appeal before the

Chairman of the respondent management, which, however,

suffered rejection. Thereafter, he raised an industrial

dispute in I.D.No.303 of 1986 before the Labour Court,

Madurai. On 31.05.1991, the Labour Court, Madurai, held

that the enquiry conducted by the management was not proper

and, as such, it was liable to be set aside, giving the

management an opportunity to let in evidence to prove the

charges against the petitioner. On the basis of the said

finding, proceedings were conducted before the said Court

and, subsequently, the case was transferred to Labour Court,

Trichy, and renumbered as I.D.No.8 of 1992. On 11.07.1994,

an award was passed, dismissing the petition. Thereafter,

the petitioner filed Writ Petition.

7. A learned single Judge, after scanning the entire

materials, set aside the first charge viz., use of abusive

language and false propaganda by the petitioner, and upheld

the petitioner’s guilt of the second charge, directing the

respondent to reinstate the petitioner in service with

continuity of service, but without back wages. Hence, these

appeals by both the parties.

8. As far as the first charge is concerned, it is

the outcry of the petitioner that in order to curtail his

trade union activities, the management has adopted an unfair

labour practice, with a vindictive attitude, to victimise

him and, as per the settled legal principles, bona fide

expression of genuine grievances and legitimate criticism of

the activities of the management would not constitute

misconduct or insubordination. It is further contended by

the petitioner that the way in which he was treated by the

Management would be an example to other employees to desist

them from involving in union activities.

9. With regard to second charge, it is his

contention that verification and checking of entries as

regards payment of money are the responsibilities of the

Branch Manager, which was admitted by one Shanmugam, who

gave evidence on behalf of the management and that omissions

and commissions were already rectified even before issuance

of charge sheet; further, the management issued charge memo

after a lapse of three years; due to the workload, two or

three entries occurred while he was carrying out them in the

account books and, at best, they could be termed to be minor

mistakes, which would, in no way, lead to cause loss to the

bank nor affect the goodwill of the bank in the locality.

10. As for the first charge, this Court has gone

through the communications, emanated from the petitioner in

the capacity of General Secretary of the Employees Union.

Though they appear to have contained some harsh language,

they would not, in any way, lead to pounce upon a conclusion

that it is a misconduct, nor do they constitute a basis for

framing the charges against the petitioner. Hence, the

contention of the petitioner that in the capacity of General

Secretary of the Employees Union, he made the statements is

quite reasonable and acceptable. The discussion with regard

to appreciation of the materials on record by the learned

single Judge is more appropriate and there is no need to

interfere with his finding in this regard.

11. In so far as the charge with regard to the

lapses on the part of the petitioner is concerned, they

pertain to money transactions, which is the vital business

of the bank. If any lapse occurs here and there, it may be

termed to be an inadvertence of the employee concerned. If

such lapses continue to recur in the day-to-day business,

which involve money transactions, certainly, they would

invite financial loss to the bank like that of the

respondent and its goodwill will also get impaired. The

staff, who are responsible for the money transactions, are

expected to be more careful in such affairs and, by their

dereliction in duty, the ultimate sufferers will be the

customers. The learned single Judge has taken much pain in

deciding this issue and come out with a finding, confirming

the proof of second charge.

12. Further, the second charge pertains to 11

occasions of wrong entries with reference to pay-in and pay-

out transactions. The Labour Court, in its award, has

elaborately and meticulously discussed this aspect and

reached a conclusion that the petitioner was responsible for

those wrong entries, which occurred during a period of nine

months. A careful scrutiny of the award of the Labour Court

in this regard shows a classical dereliction of duty on the

part of the petitioner. The corollary of the above

discussion would be, the second charge stands proved against

the petitioner.

13. The grounds, on which the petitioner makes an

inroad, are thus :

(a) The principles of natural justice have been

grossly violated, which are evident from two occasions. The

then Special Officer one M.Swamidoss gave a complaint

against the petitioner, alleging that he was assaulted by

some persons, at the instigation of the petitioner, and he

passed the order of dismissal and also acted as the

appellate authority, by confirming the said order.

(b) The appointment of one Anaiyappan, advocate, who

happened to be the Legal Adviser of the Managemen and who

advised the management in legal matters and drafted the

charges against the petitioner and, further, he appeared

before the Labour Court, representing the management, and

conducted the proceedings, which would vitiate the enquiry

proceedings.

(c) One Rangasamy, the then Manager of Karambakudi

Branch, also committed similar mistakes with reference to

the debit and credit entries and by means of his

carelessness, the bank incurred loss and the funds of the

bank were misused and that he was also suspended from

service, but, after enquiry, he was let off with a flea-bite

penalty of stoppage of increment for one year and,

thereafter, he was reinstated in service.

14. On grounds (a) and (b), it is vehemently

contended by the learned Senior Counsel for the petitioner

that during the domestic enquiry proceedings, the principles

of natural justice were ignored.

15. In this connection, it shall be stated that the

aspect as regards the appointment of one Anaiyappan,

advocate, as the Enquiry Officer, and the dismissal order on

the appeal representation by one Swamidoss, was duly

discussed by the learned single Judge. This aspect was also

taken into consideration at the time of determining the

quantum of punishment. It had been rightly observed by the

learned single Judge that it would be a futile exercise to

remit the matter back to the Labour Court, for deciding the

quantum of punishment. If it is considered that the

principles of natural justice are violated in the conduct of

the domestic enquiry proceedings, it is to be noted that the

parties have adduced evidence before the Labour Court with

regard to the said aspect and, hence, no prejudice has ever

caused to the petitioner in this regard.

16. On ground (c) i.e., with regard to the penalty

imposed on one Rangasamy, who was the then Manager of

Karambakudi Branch, it is contended by the petitioner that

the said Rangasamy also indulged in committing similar

errors with regard to money transactions; as many as five

charges were framed against the said Rangasamy and, though

the charges were proved, only lesser punishment of stoppage

of increment for one year without cumulative effect was

imposed on him, thereby there is discrimination by the

management in awarding penalties to its employees.

17. In this context, learned Senior Counsel for the

petitioner drew attention of this Court to a Division Bench

decision of this Court in M.Rajamanickam v. Bharat Heavy

Electricals Ltd. and another, 1997 (3) L.L.N.550, in which

it was held as follows :

“There is no iota of evidence
which would differentiate the case of
the present appellant from that of the
other employee Meenakshisundaram. This
discrimination is writ large on the
record and the Court cannot overlook
the same. There is no justification in
treating the appellant differently
without pointing out how he was guilty
of more serious misconduct or the
degree of indiscipline in the present
case was higher than compared to that
of Meenakshisundaram. The treatment
meted out to the appellant suffers from
the vice of arbitrariness and Art.14
forbids any arbitrary action which
would tantamount to denial of equality
as guaranteed by Art.14 of the
Constitution of India. The order of
punishment is set aside on the ground
that the penalty imposed on the
appellant is hostile discrimination,
harsh and disproportionate to the
proved misconduct.”

18. On this aspect, if the second show cause notice

issued to the said Rangasamy on 31.12.1987 is subjected to a

perusal, it shows that he was not directly involved in the

wrong entries, but, they were made by the staff, working

under him. The imputation was that in supervisory capacity,

he failed to notice those wrong entries and, hence, the bank

incurred loss. But, the charge against the petitioner is

different. It was stated that he himself made wrong entries.

Hence, the duties of Rangasamy were not akin to those of

the petitioner and, therefore, it cannot be construed that

he is a similarly placed person like the petitioner, so also

the delinquency on the part of the petitioner on par with

that of Rangasamy. Therefore, the said decision is of no

avail to the petitioner.

19. Conversely, learned counsel for the respondent

placed reliance upon a decision of the Honourable Apex Court

in Indian Overseas Bank v. I.O.B.Staff Canteen Workers’

Union and another, 2000 (4) Supreme Court Cases 245, wherein

it was observed as under :

“The single Judge has undertaken an
exercise, impermissible for him in
exercising writ jurisdiction, by
liberally reappreciating the
evidence and drawing conclusions of
his own on pure questions of fact,
unmindful, though aware fully, that
he is not exercising any appellate
jurisdiction over the awards passed
by a tribunal, presided over by a
judicial officer. The findings of
fact recorded by a fact-finding
authority duly constituted for the
purpose and which ordinarily should
be considered to have become final,
cannot be disturbed for the mere
reason of having been based on
materials or evidence not sufficient
or credible in the opinion of the
writ court to warrant those
findings, at any rate, as long as
they are based upon some material,
which are relevant for the purpose
or even on the ground that there is
yet another view which can
reasonably and possibly be taken.”

20. However, in the recent judgment delivered by the

Honourable Apex Court in MATHURA PRASAD vs. UNION OF INDIA

[(2007) 1 SCC 437], considering the entire case law on the

subject of judicial review, the Apex Court has categorically

and in no uncertain terms has ruled:

“When an employee, by reason of an alleged act

of misconduct, is sought to be deprived of his

livelihood, the procedures laid down under the

sub-rules are required to be strictly followed.

A judicial review would lie even if there is an

error of law apparent on the face of the

record. If statutory authority uses its power

in a manner not provided for in the statute or

passes an order without application of mind,

judicial review would be maintainable. Even an

error of fact for sufficient reasons may

attract the principles of judicial review.”

21. In the case on hand, the learned single Judge,

exercising the power conferred under Article 226 of the

Constitution of India, has taken pains to discuss the matter

at length, which cannot be branded as without power, in view

of the above judgment of the Honourable Apex Court in

Mathura Prasad case. Therefore, this part of argument

advanced on the part of the Management is rejected.

Moreover, the letters on behalf of the union addressed to

the management appear to have emanated in the years

1981,1982 and 1983 i.e., long prior to the passing of

suspension order on 28.10.1983 and the last letter addressed

by the petitioner to the management being dated 06.07.1983.

Just because the petitioner, as General Secretary of the

union, sent communications to the management with some

unnecessary language, it would not invite framing of charges

nor would it constitute a misconduct. Further, the

management has not attributed any motive on the part of the

petitioner, for using of such language by the petitioner.

In other words, the petitioner had no grudge against his

superiors on the dates of issuing those letters. So, the

finding arrived at by the learned single Judge with regard

first charge, in our view, is proper.

22. Learned counsel for the respondent also garnered

support from a decision of the Apex Court in Suresh

Pathrella v. Oriental Bank of Commerce, 2007 (1) Supreme

Court Cases (L&S) 224, for a proposition of law that even

though there was no proof of mandatory loss to the bank, it

would not form a ground for taking a lenient view, for the

proof of misconduct of a bank officer. The operative

portion of the said decision has been culled out as under :

“22. In the present case, the
appellant acted beyond its authority
in breach of the Bank’s regulation.

Regulation 3 (1) of the Bank’s
Regulations required that every
officer of the Bank at all times takes
all possible steps to protect the
interest of the Bank and discharge his
duties with utmost integrity, honesty,
devotion and diligence and do nothing
which will be unbecoming of a bank
officer. It is a case of loss of
confidence in the officer by the bank.
In such a situation, it would be a
futile exercise of judicial review to
embark upon the decision of the
disciplinary authority removing the
officer from service, preceded by an
enquiry, and to direct the bank to
take back the officer in whom the bank
has lost confidence, unless the
decision to remove the officer is
tainted with mala fides or in
violation of principles of natural
justice and prejudice to the officer
is made out….”

23. For the foregoing discussions and following the

principles laid down in the above said decisions, we are of

the considered opinion that the petitioner who is expected

to maintain complete devotion and diligence, has deviated

from the regulations and, hence, the order of the learned

single Judge, directing reinstatement of the petitioner with

continuity of service, but without back wages, is quite in

order and we find no reason to cause our interference into

such well considered and merited order passed by the learned

single Judge. Accordingly, both these Writ Appeals are

dismissed. No costs. Consequently, the connected

W.A.M.P.No.3983 of 2003 and W.V.M.P.No.6738 of 2003 are

closed. We make it clear that if by this time, the

petitioner/workman has attained the age of superannuation,

he shall be deemed to have retired from service in the usual

course on attaining the age of superannuation, for all other

consequential benefits.

dixit/Rao

To

The Presiding Officer
Labour Court
Tiruchirapalli.