High Court Karnataka High Court

Havaldar S/O Gundopanth … vs The Management Of, Sangli Bank, on 27 February, 2009

Karnataka High Court
Havaldar S/O Gundopanth … vs The Management Of, Sangli Bank, on 27 February, 2009
Author: V.G.Sabhahit & A.S.Pachhapure
IN ?H€ HISH COURT OF KARNATAKA c:R¢$;f73$mga
R? GULB%fiGA ' . ~.*.":r

DATED THIS THE 2?" DR?-OE §EBé3§R?;f2@G9 ;'

9RgéaN§°"

Tag HGN'BLE M§{3usTic3_v;Q;g£BHAHi?
 3N§_ ' aT  §
THE aoN*3Lg.MR.;33¢§c§, AJS}PAC3%A§URE

WRET A9§aA;.§g;ja4322¢e3 (L~TER§

gaTwE§N:4f- ""

S G HhvaIdar}~' WV' w 5
Age ahofifi fijéyeéxs,
OCQ:;Caté:ingpSé:?iCé,
R/a;Cfo.H_BfiBjradér;
Ashirwadvguiiazngg

Near BEA $h3V3fi,T

x§p§: B D"fi_off:ce,
w_ gyiyekmggar {East},
';3Bijapgr&586 Z09.

_', ;;A§§ELLANT

 A E§y S$i:§apugawda Siddappa, fidv.)

 iu The Management of

Mfs.Sangli Bank Lt6.,
Ragresented by its
Hamager, ?ersGnnel and
DP & V Qepot,



Rafiwad Chowk, ,'= _T;
Sangli-416 élé (Maharasht:as$t3téh

?. Industriai Credit and_Envestmfintxvf;'_
Cerpozation of Indian Bank étdjgy, ,_ 
Regd. Qffice, Land Mark} J " ""
Race Caurse €i:¢le,*  
Vad0dara--390 097k
Reprasented by 1:3» ._ =9 ;
Management. _" q xx .¢_,.RES?ODENTS

{By 351 Shivakufi@r S Badéflafiaqi, Adv. far R2}

?hi$vW.£. is~fiiefi,undef7Sec:iQn 4 of the
High Coast} Agtfl «§rayifiq_mio set aside tha
judqmafit $fid~0r§e§ ¢a:ec,27.9.2oo7 passed by
tba :ea;ndws:h§;é.gudge-3;: W.P.No.2027f2QG3
{LwTER§and etc;  *' 3

, :Thié f8fi§$é3 %coming on for preliminary
hearing 'today; *$&BHAHIT, J delivered the
fll':~;~m;:=§ :" _ A = "

H '  _ . . . .  

"p ?h:§ éppeal £3 filed by the petitionar ix

 w.?;§fi;2G27/2GG3 baimg aggrieved by the Qxdez

*:,w%efein the Rearmed Singlé Judge has cenfirmed

 '£h$ finding sf the Labour Ceurt that the

Charge against the appellant for having



s

misapprapriatea the amount off R5;22Q§§Of%by

fglsifying tha accaufita- in _the% Bénfifi and"

modifying the penalty Efrem ,diSmi$saI, sf

servica ta compu1éQ%y_reE::gmefi: 5&1? fox the
purpase sf te;mina;~$§§éfifis'fiillwéhe date of
dismissal af Etg§A ¢§fi§fi%fi§Keafid his terminal
ben@fits "§nd Wfii€a§t§é t$fit hi5 terminal

benefififi Be séttléfi in accordance with law.
;2.,Tfi§ g@tificn@r~ appellant herain was

work:g§Vaé_é1



Disciplinary £athar:ty dism:3sefi Eh@ a§péEl§§t

from service by cmdexmdated ;Q2§£998;VW TfiéW

app§lla§t raised a diafiufié"$ef¢§e_théT€én:ralA

Govarnmeat lndustfial   ?rib§n§l?CumwLab0ur
Court, Banqaigre, Vinf-CR  NGQlOi/S? and the
Labou; Court §éid *:&a:  th$ ki©mestic enquiry

hel& by the degéftfieht wag fair and progar and

the ¢ha;@é_jdfj_$isa$g:opriation against the

appeilani'V§§d. ©¢efi=-§;§ved and he had also
d.s;;;os§,tVeic:'v.'j'V-,a;"~,g:;:::s;""-of" Rs.22,00f3/- and Ezaving

regard V:d _£fie'fEact that the appallant was

_$érving  in¢'the Bank. and that the charge of

'x,mi3apgf@priatiQn ayf amaunt and falsification

"L;f"t%&_aé¢Qu§ts havé been proved, the Gfdéf sf

E§is&is$&l wag jugtified. and accerdingiy,

. d:3mis5@d Ehe referance by' ordar dated

'"3G.§.2GO2. Eaing agqxievaé by{ said $rder

passad by the ?resid:ng Officar Qf the Central

W;/K



Government Industrial Tribunalfivand Labcmr

Ceurt, Bangalcre, the épp@Zlamt &erai§ iilédk

writ §etit:on~ W.P;§Qi$§27f:Q§B="§%d Rthe
learned Single Jud§&:éfte£ h§a§in§ %fiés;ea§fied
counaei for vthg Qetéfiifiheg %fid"'%%e iearneé
aoungel for £hé  f§%§cfi§é5§é _held that the
findimg.§f,tfi§W¢§fit%$@ G§fe;nment Industrial
TribqA§§{fi%flQQf 31€Q§§{k.,that the domestic
enqaéfi§flx$%$a §§i%A é£@;3§f9per and that th@
cfiargé'§£ %fi$a§§%§§riati0n sf Rs.22,GSOf-- and

§a:s£~;f:%:;.at'j_g_;y2._;>':%..~"%:%:e accounts in that beéwlf

«had been groyefi wa$, justified. However, tha

' g§§gfH€d 'Sifigl& Judge msdified tha order of

 §ismiS33l impoged upem the writ petiti$mer and

hgifi that having regard to the facta 0f the

" §3$é, it wag a fit case far Gompulgary

ratirement instemi of dismissai fram service

1?'r~.{ ~\:{\,\a>\';");u' V,
ané £3 fiwdifi&§Lé§d accordingly, allowed the

L4



writ petitiee in part and 'fiieeVeifiee  ef

diemieeele ie moéifiedg id »ana:, efV cempuleefiyu

retirement only fer tee eg}ea§¢gfef"§é:e;ea:
benefits :11; they  S of  é:he
Claimant and hi? téfmefieihgenefite be settled
in secerdaece 91:5 gee; éeefig aggrieved by the
said Ofidég gf fie: g¢é£:sgW;é1de the order of

diemiesei "eQd"gQ:deeiag. reinstatement, this

s~.«-

wr t-gppeefiyisViileflT"""

*3, We-hexekhearé fihe learned ceunsei for

_ fihe agpeiient and the learned ceunsel fer the

 wreepeedeete.

v7a4. Tee Eeerned eeuneel for the eppeliaet

A;'vehememiiy argued that the chazge egainet the

eppelian: had met been greved and the erder

paeeed by" the Centre} Gevermment Induetriel

W=m='~



 

accordanca with law which is aéuravefi  b_1 the
1.

33.. 35 V

Laban: Coart and the Lgaxnedf Sifi§lg V£Q&gé has’

modified the order 3fW dismissal _t$” thfifi. ¢§A

cQmpulsQry’ retiremeflfiV §nl%* for_’figéfl pur@0ses* cf
terminal beaefits frq%Vfihe_§a§e Q? §ismis$al of
the claimant afi$ wh%raf§f€{ §h§ afifiéliant is not
entitied ts any fg§£hé%AfeiE%f;@*;

B: flWQr”$av§¥ g£§efi:ufigféfui consideration t0
the m£@%¢éKgféUS zéf fi§éW iearned counsel for the

§arties’a§duS:rutinj§ed the material on r@Cord.

‘~6. TKe materiai an record wouid cleariy $h0w

“X3th§fix.€fiép appellant was working as a alezk in

S§fig§; 3$fi% which is naw mergefi with ECECE Bank,

“tfiagflreégondent NQ.2 in tfié writ getitien.

TSCru€iny’ 0f the material on record wauld also

*,3§ow[ that the domestic enquiry’ was heid after

affwrding appartanifiy t@ thé appeilant in

accardance with law afid tha same has been held ta

‘ya/K

be fair ané prmpar by tha Labsfif V€Qfififi. Th@

appellant has depssitéd_a§_gm0§fifi éf R§,fi3,fiQO{~;¢

which ha %ad misapprogriafiéfi, “ifi’ view ,df the

finding ia the domeétig afiquixy wfii¢fi~has been up
held by tize Labeur ” fincziing in
the writ peti£i&n.7i1§t is :élear that the said
finding on the q§éfi§i§%:o§,fé%fi is, jastified aad

does nGt’CaIl far iaierferéfice»

. ”” *7,WEHffihaf; th@ Iéarned Singie Jadge haviag
régard ‘to 3fié= facfi3 and circumstaaces wf thé

ca3e;* has ‘mQd;fi§fi the crder of §enalty from

_fiismi3sal”ato Que Qf cGmpuls0ry[ reiirement only

V” rfn§ :héa purpose Gf terminal benefits till the

‘ &afié”,ofQ*fl:smissai af the ciaimant and hafi

‘diréétefi tfiat the tarminal benefits be aettlad ifi

ac@Qfdance with law. %ai having regard ta the

xv-« ‘cued; Qt.-

=_féct that the appaiiant was wcrking and has been
\

foufid guilty of the charge sf misappropriation of

tE@ amaunt :9 the time of Rs.22,9Q$f~ and there

\’/CW/g

ID

is 3 conaurrent finding and that–§%vi$§ ;e§§r5 is
the nature aad gravity3»Gf t§%fl §$é;§a ia$fi 2th§
nature empioymeat sf tfia §ppéiEafitE;§;éh§ gawk;
it is ciear that t&§ épp%iian§ ;QQ3iq} got* be
entitlafi to any fu§§h§:– raiief1Lafi§ the ardef
passed by the é¢arfiédJ§1ggi§~Qhdge is justified
and dwes not 5u§§¢;_ffé§ 3nf %;§br oz iliegaiity.
Hence, 3&5 fire dhkfi i§Ci§§@§ fifiy take 51 different
Viewiififitfié @a£fé$ afi§V§§dérdingly, we hold that
the a§pea€B;i;%§de§0§d §fw fierit and §as3 the
f0iiGfiifig:crfl§§i}§ .a W h

The &ppaai is fiififiissed.

x