High Court Patna High Court - Orders

Mritunjay Kumar vs The State Bank Of India &Amp; Ors on 26 October, 2010

Patna High Court – Orders
Mritunjay Kumar vs The State Bank Of India &Amp; Ors on 26 October, 2010
IN THE HIGH COURT OF JUDICATURE AT PATNA
           CWJC No.2164 of 2006
               KIRAN SINHA
                    Versus
      STATE BANK OF INDIA & ORS
                     with
          CWJC No.3758 of 2006
           MRITUNJAY KUMAR
                    Versus
    THE STATE BANK OF INDIA & ORS
                     with
          CWJC No.10008 of 2006
             MANORAMA DEVI
                    Versus
    THE CHIEF G.M.,STATE BANK OF I
                     with
          CWJC No.16004 of 2007
               SUDHA SINHA
                    Versus
        ALLAHABAD BANK & ORS
                     with
          CWJC No.16518 of 2007
                KUSUMLATA
                    Versus
        ALLAHABAD BANK & ORS
                     with
          CWJC No.16466 of 2007
               LAKSHMI RAY
                    Versus
         ALLHABAD BANK & ORS
                     with
           CWJC No.223 of 2008
          VIJAY PRASAD SINGH
                    Versus
        ALLAHABAD BANK & ORS
                     with
          CWJC No.16512 of 2007
              NEERAJ KUMAR
                    Versus
         ALLHABAD BANK & ORS
                     with
          CWJC No.1072 of 2008
       SANTOSH BHUSHAN BHARTI
                                -2-




                                    Versus
                        ALLAHABAD BANK & ORS
                                      with
                           CWJC No.1300 of 2008
                           RAKESH KUMAR ROY
                                    Versus
                        ALLAHABAD BANK & ORS
                                      with
                           CWJC No.2573 of 2008
                               SURAJ KUMAR
                                    Versus
                  THE CHAIRMAN-CUM-M.D.,ALLAHABA
                                      with
                          CWJC No.11573 of 2006
                               ARUN KUMAR
                                    Versus
                  THE CHAIRMAN,MADHYA BIHAR GRAM
                                      with
                          CWJC No.14532 of 2006
                             RAKESH SHARMA
                                    Versus
                  MADHYA BIHAR GRAMIN BANK & ORS
                                      with
                           CWJC No.6558 of 2008
                              NITIN SARVESH
                                    Versus
                      THE ALLAHABAD BANK & ORS
                                  -----------

10 26.10.2010 Heard learned counsel for the petitioners

and learned counsel appearing for the respondent banks.

By order dated 15th March, 2010 passed in

CWJC No.2164 of 2006 a learned Single Judge of this

Court noticed apparent inconsistency between views of

the Hon’ble Supreme Court expressed in paragraph 26 of
-3-

the judgment in the case of State Bank of India & others

Versus Jaspal Kaur, (2007) 9 SCC 571 and a Division

Bench judgment of this court in the case of State Bank

of India & others Versus Smt. Vindhwashini Devi,

2008 (4) PLJR 668.

We have considered the judgment of the

Supreme Court in the case of State Bank of India Versus

Jaspal Kaur (supra) and we are of the considered view

that the said judgment was rendered in an entirely

different fact situation. In that case the death of Bank

employee was on 01.08.1999, application for

compassionate appointment filed on 05.02.2000 was

considered and rejected twice much before the SBI

scheme for payment of ex gratia lump sum amount in

place of compassionate appointment came into force

with effect from 04.08.2005. It was only before the Apex

Court that an attempt was made by the widow to take

advantage of provisions in the new scheme dated

04.08.2005 but such claim was not allowed by the Apex

Court on the ground that in the facts of that case the old

scheme was applicable.

-4-

Thus, in our opinion the observations in

paragraphs 26 in the case of State Bank of India Versus

Jaspal Kaur gives a different meaning when it is read

together with all the relevant facts. Only when it is cited

out of context then an apparent conflict may arise. Our

view is supported by views of the Supreme Court

expressed in a recent judgment dated 08.02.2010 in the

case of State Bank of India Versus Raj Kumar, 2010 (2)

BBCJ iv-353. In this case the Apex Court has

distinguished the judgment in the case of State Bank of

India Versus Jaspal Kaur and has further held that

clauses 14 and 15 of the new scheme will govern the

pending application because a scheme of compassionate

appointment, by its very nature does not vest any right of

appointment in an applicant. Thus, in view of the

aforesaid judgment of the Supreme Court we find no

merit in the challenge to vires of clauses 14 and 15 of the

scheme dated 04.08.2005. The said scheme has to govern

the pending applications.

With the aforesaid finding all these cases

are referred back to the learned Single Judge for disposal
-5-

in accordance with law on the basis of facts of each case.

It is made clear that we have remitted the matters back to

the learned Single Judge only because in some cases

dispute of facts were raised that the claim of the

petitioners were actually no longer pending and had been

disposed of prior to the coming into force of the new

scheme but such disposal was contrary to law. If the

claim was actually not disposed of then as per Supreme

Court judgment noticed above it has to be considered in

accordance with new scheme.

Since the matters relate to compassionate

appointment they should be listed before appropriate

bench on priority basis within a week.

(Shiva Kirti Singh, J.)

(Hemant Kumar Srivastava, J )
sk