High Court Kerala High Court

K.P.Raju vs M/S.Punjab & Sind Bank on 1 June, 2010

Kerala High Court
K.P.Raju vs M/S.Punjab & Sind Bank on 1 June, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

OP.No. 1503 of 1998(D)



1. K.P.RAJU
                      ...  Petitioner

                        Vs

1. M/S.PUNJAB & SIND BANK
                       ...       Respondent

                For Petitioner  :SRI.S.P.ARAVINDAKSHAN PILLAY

                For Respondent  :SRI.P.C.HARIDAS

The Hon'ble MR. Justice P.N.RAVINDRAN

 Dated :01/06/2010

 O R D E R
                          P.N.RAVINDRAN, J.
                 -----------------------------------------
                         O.P.No.1503 of 1998
                 -----------------------------------------
                 Dated this the 1st day of June, 2010

                               JUDGMENT

The petitioner entered service as Officer in the first respondent

bank on 10-7-1994. While the petitioner was in service as Manager in

the Trivandrum branch of the first respondent bank, disciplinary action

was initiated against him by serving Ext.R1(a) memo of charges and

statement of allegations of misconduct. The sum and substance of the

allegations against the petitioner was that there were serious lapse

and irregularities on his part in the matter of providing accommodation

to one of the bank’s customers and its associates. The petitioner did

not submit a written statement of defence in reply to the charges

levelled against him. An enquiry was conducted in which he took part

and before the Enquiry Officer also he admitted having committed the

various acts of misconduct alleged against him, but raised the plea

that he has not committed any criminal offence by such activity. The

Enquiry Officer found the petitioner guilty of the charges levelled

against him. Based on the findings of the Enquiry Officer, by Ext.P2

order dated 24-6-1995 the Deputy General Manager in the Zonal Head

Office removed the petitioner from service. The petitioner thereupon

filed an appeal before the General Manager which was rejected by

O.P.No.1503 of 1998
-:2:-

Ext.P5 order dated 21-9-1995. He thereafter moved the Chairman

and Managing Director of the bank by Ext.P6. The said representation

was rejected by Ext.P7 order dated 25-11-1995. Exts.P2, P5 and P7

are under challenge in this writ petition.

2. Simultaneous with the disciplinary action a criminal case was

also registered against the petitioner and the customer of the bank.

The case was investigated by the Central Bureau of Investigation

which filed final report in the Court of the Special Judge (SPE/CBI) II,

Ernakulam. Based on the final report the petitioner was prosecuted in

C.C.No.47 of 1998. It was while the said criminal case was pending

that the petitioner was removed from service and the order removing

him from service was upheld by the appellate authorities. Long

afterwards, by Ext.P10 judgment delivered on 20-6-2007 the Court of

the Special Judge (SPE/CBI) II, Ernakulam aquitted the petitioner and

the other accused holding that the prosecution has failed to prove the

allegations against them. The court below also held that the accused

are entitled to be extended the benefit of doubt. Relying on Ext.P10,

Sri.S.P.Aravindakshan Pillai, learned counsel appearing for the

petitioner contended that in view of the finding of the competent

criminal court on the various items of charges which formed the basis

of the petitioner’s removal from service, the orders impugned in this

O.P.No.1503 of 1998
-:3:-

writ petition are liable to be set aside. The learned counsel relied on

the decision of the Supreme Court in Tank v. State of Gujarat, 2006

(3) KLT 514 (SC) in support of the said contention.

3. Per contra, the learned counsel appearing for the respondents

submitted with reference to Ext.R1(b) proceedings of the Enquiry

Officer that the petitioner had not filed a written statement of defence

denying the allegations levelled against him and that before the

Enquiry Officer he had admitted all the allegations in the statement of

allegations with the rider that even if the said allegations are proved

they will not establish the criminal charges under Sections 120-B, 420,

468, 471, and 477-A IPC and 13(2) read with 13(11)(d) of the

Prevention of Corruption Act, 1988. The learned counsel submitted

that the degree of proof required in a criminal case is proof beyond

doubt while in a disciplinary action the strict rules of evidence do not

apply and that based on the probabilities and the materials available in

the enquiry a finding of guilt can be arrived at. The learned counsel

also submitted that the Apex Court has in a later decision in

Managing Director, State Bank of Hyderabad v. P.Kata Rao, AIR

2008 SC 2146, after referring to the decision of the Apex Court in

G.M.Tank v. State of Gujarat and others (2006) 5 SCC 446, held

that each case must be determined on its own facts and that as the

O.P.No.1503 of 1998
-:4:-

petitioner had admitted having committed the alleged acts of

misconduct, no further proof in that regard was necessary and

therefore, the disciplinary authority was right in finding him guilty of

the charges and terminating his service. The learned counsel also

submitted that the said principle could not have been applied to the

criminal case where the burden was on the prosecution to prove the

charges beyond doubt and that the mere fact that the prosecution had

failed to prove the criminal charges cannot vitiate the findings of the

Enquiry Officer.

4. I have considered the rival submissions made at the Bar by

the learned counsel on either side. It is evident from the materials on

record that the petitioner had admitted the various charges levelled

against him in Ext.R1(a) memo of charges and the statement of

allegations of misconduct. He in fact conceded before the Enquiry

Officer that he had committed the acts complained of subject to the

rider that such acts do not constitute the commission of any criminal

offence. In view of the admission made by the petitioner the Enquiry

Officer found him guilty. The management accepted the finding of the

Enquiry Officer and removed him from service. The said finding was

upheld by the higher authorities. Therefore, the mere fact that he was

acquitted in the criminal case which arose out of the same transaction

O.P.No.1503 of 1998
-:5:-

cannot be relied on to hold that the enquiry against the petitioner is in

any way vitiated. As noticed by the Apex Court in Managing

Director, State Bank of Hyderabad v. P.Kata Rao (supra) the

degree of proof required in a departmental proceeding and in a

criminal proceeding is different. In the instant case it was because of

the admission of guilt by the petitioner that he was found guilty in the

disciplinary enquiry. He was however, acquitted in the criminal case

for the reason that the prosecution failed to prove the charge levelled

against him. In such circumstances I am of the considered opinion

that the petitioner cannot take advantage of the acquittal in the

criminal case to contend that the order removing him from service is

liable to be set aside.

5. I do however note that even after detailed investigation by

the Central Bureau of Investigation, the charge against the petitioner

that he had committed the offences punishable under Sections 120-B,

420, 468, 471, and 477-A IPC and 13(2) read with 13(11)(d) of the

Prevention of Corruption Act, 1988 could not be proved. The court

below has in Ext.P10 judgment categorically found that there was no

criminal conspiracy between the accused and that the prosecution has

failed to prove cheating and falsification of accounts. The court below

has also found that the banking transactions to which the petitioner

O.P.No.1503 of 1998
-:6:-

was a party were not dishonest transactions with fraudulent intentions.

In such circumstances, having regard to the observations in Ext.P10

judgment, I am of the opinion that the respondents should consider

whether the decision removing the petitioner from service should be

reconsidered.

I accordingly dispose of the writ petition with the observation

that in the event of the petitioner filing an appropriate representation

before the Chairman and Managing Director of the first respondent

bank enclosing a copy of Ext.P10 judgment, the Chairman and

Managing of the first respondent bank shall consider the same, if

necessary, by placing it before the Board and take an appropriate

decision in the matter expeditiously and in any event within three

months from the date of receipt of such a representation.

P.N.RAVINDRAN,
Judge.

ahg.

P.N.RAVINDRAN, J.

—————————

O.P.No.1503 of 1998

—————————-

JUDGMENT

1st June, 2010