High Court Kerala High Court

Mr. P.K. Sugathan vs Geetha Ramachandran on 24 May, 2010

Kerala High Court
Mr. P.K. Sugathan vs Geetha Ramachandran on 24 May, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 1498 of 2009(C)


1. MR. P.K. SUGATHAN,
                      ...  Petitioner
2. MR. N.R. ACHAN, (FORMER CHAIRMAN
3. MR. P.C. VARGHESE, (FORMER SPL. OFFICER
4. MR. P.V. RAJAN, CHIEF MANAGER,
5. MR. K.K. VIVEKANANDAN, (FORMER
6. MR. C.J. JACON, DGM,
7. MR. VENKITTARAMAN, CHAIRMAN

                        Vs



1. GEETHA RAMACHANDRAN, (FORMER CHIEF
                       ...       Respondent

2. KERALA WOMEN'S COMMISSION, VAN ROSS

                For Petitioner  :SRI.B.S.KRISHNAN (SR.)

                For Respondent  :SRI.T.A.SHAJI

The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN

 Dated :24/05/2010

 O R D E R
              THOTTATHIL B.RADHAKRISHNAN,J.
                  -------------------------------------------
                     W.P(C).No.1498 OF 2009
                  -------------------------------------------
              Dated this the 24th day of May, 2010


                              JUDGMENT

1.The first respondent was an employee of the Catholic Syrian

Bank which is a scheduled bank. She faced disciplinary

proceedings on different grounds. Ultimately, she was

removed from service. Being an employee in the

administration of the supervisory cadre of a scheduled bank,

she could not have invoked the jurisdiction of the labour court,

she not being a workman or even in a writ petition under

Article 226 of the Constitution of India in view of the decision

in Federal Bank Ltd. v. Sagar Thomas [2003 (3) KLT 876].

But, she could have sued the bank challenging the decision

before the competent civil court

2.The first respondent, without seeking remedy as noticed

above, moved the Kerala Women’s Commission constituted

under the provisions of the Kerala Women’s Commission Act

WPC.1498/09.

2

and sought relief. The Commission, going by its order Ext.P3,

virtually sat as if it is making a judicial review of the decision

of the bank. The alleged occurrences or otherwise, and the

sustainability of the findings in the disciplinary proceedings,

including enquiry, have been enquired into by the Commission.

The allegation against the delinquent first respondent were in

the realm of financial improprieties, though her learned

counsel says that they were not of huge magnitude. Whatever

that be, there is no attribute against her by the management

which would tend to suggest that the fact that the respondent

is a lady had anything to do at all, either as regards the

charges or regarding the findings.

3.However, taking the view that the disciplinary proceedings are

vitiated and bad, the Commission says that the first respondent

was the only lady Chief Manager in the service of the Catholic

Syrian Bank and therefore, it appears that the Commission

took the view that the bank imposed the punishment of

WPC.1498/09.

3

dismissal from service simply on the reason that she seems to

be a lady. Arbitrariness, perversity and other grounds on

which this finding of the Commission is attacked necessarily

stands. Equally, the finding of the Commission that the orders

of dismissal is clear discrimination on the ground of sex on the

basis of Article 15 of the Constitution is totally misconceived.

The Commission was totally without authority to say that the

first respondent was an asset to the Catholic Syrian Bank for

about 30 years. The jurisdiction of the Commission in terms of

the Act and the sweep of its powers or need for its institutional

existence would not take within their sweep, matters which

are purely in the realm of service discipline, labour matters

etc, unless of course, in cases where the women employee

faced situation of unfair practice referable to a ground of sex.

The conclusion of the Commission that the dismissal of the

first respondent from service of the bank is an unfair practice

against her on the ground of sex is wholly unfounded,

unsustainable and is hence liable to be quashed.

WPC.1498/09.

4

4.Faced with the aforesaid situation, learned counsel for the first

respondent stated that the Commission had only requested the

Board of Directors of the bank to reinstate the employee after

setting aside the decision of the intra-institutional appellate

authority. But, a reading of the last paragraph of the

impugned Ext.P3 would show that though the word ‘request’ is

used, the immediate supporting reason in the same sentence is

that the said request is being made as all the charges levelled

against the officer are baseless and are wrong and without any

bonafides.

Having found that the impugned action is wholly without

jurisdiction, Ext.P3 is quashed, however, clarifying that this

judgment will not stand in the way of the first respondent

seeking any relief from the bank in relation to the action taken

against her. Obviously, neither this judgment nor the

impugned decision of the Commission would stand in the way

WPC.1498/09.

5

of the bank considering any request of the first respondent as

the case may be. The writ petition is allowed accordingly.

Sd/-

THOTTATHIL B.RADHAKRISHNAN,
Judge.

kkb.31/05.