High Court Punjab-Haryana High Court

Om Parkash vs Union Bank Of India And Others on 6 October, 2009

Punjab-Haryana High Court
Om Parkash vs Union Bank Of India And Others on 6 October, 2009
      IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                     CHANDIGARH.

                                                C.W.P. No. 11961 of 2009
                                       DATE OF DECISION : 06.10.2009

Om Parkash

                                                          ... PETITIONER
                                  Versus
Union Bank of India and others

                                                      ..... RESPONDENTS


CORAM :- HON'BLE MR. JUSTICE SATISH KUMAR MITTAL


Present:     Mr. Praveen Gupta, Advocate,
             for the petitioner.

                        ***

SATISH KUMAR MITTAL , J.

The petitioner has challenged the order dated 24.4.2006

(Annexure P-4), passed by the Disciplinary Authority, whereby the penalty

of dismissal from the services of the bank has been imposed on him; as well

as the order dated 14.8.2007 (Annexure P-7), whereby his appeal against the

aforesaid order has been dismissed.

In the present case, the petitioner was charge sheeted on the

allegation that while working as Head Cashier, Bankner Branch, he was

involved in various fraudulent transactions in connivance with the Branch

Manager and Accountant and had misappropriated the loan amounts and the

instalments of the loans received by him from the parties/borrowers. A

departmental enquiry was held, in which the charges levelled against the
CWP No. 11961 of 2009 -2-

petitioner were proved. The enquiry report has been annexed with the

petition as Annexure P-3/A. Copy of the enquiry report was given to the

petitioner and before passing the order of punishment, the petitioner was

provided an opportunity of hearing. It is admitted position that before

passing the order of punishment, the petitioner filed detailed written

submissions and he was also heard and thereafter, the order of dismissal

from service was passed against him. The Appellate Authority, after

considering the various submissions and after providing personal hearing to

the petitioner, dismissed the appeal.

I have heard the arguments of learned counsel for the petitioner

and have perused the orders, passed by the Disciplinary Authority as well as

the Appellate Authority.

Learned counsel for the petitioner argued that the impugned

order of dismissal from service has been passed in gross violation of the

principles of natural justice, as before passing the order of punishment, no

show cause notice was issued to the petitioner to make submissions on the

findings recorded by the Enquiry Officer. In support of his contention,

learned counsel relied upon the decision of the Supreme Court in State

Bank of India and others Versus Ranjit Kumar Chakraborty and Anr.,

2009 (3) Service Cases Today 406.

I do not find any substance in the submission made by learned

counsel for the petitioner. It is the conceded position that there is no

provision in the Bipartite settlement, which is applicable in case of the
CWP No. 11961 of 2009 -3-

petitioner, to call for the submissions of the delinquent employee on the

findings of the Enquiry Officer. However, before passing the order of

punishment, the petitioner was supplied copy of the enquiry report and he

was also given personal hearing. It is the admitted position that in view of

the said opportunity, the petitioner made detailed written submissions and

also made oral submissions, and after considering the same, the Disciplinary

Authority imposed the impugned penalty on the petitioner. Therefore, in my

view, in the instant case, it cannot be said that while imposing the penalty of

dismissal from service, the principle of natural justice has been violated.

The judgment cited by learned counsel is not applicable to the facts and

circumstances of this case. In that case, the Disciplinary Authority was not

competent to impose major penalty, therefore, the matter was placed before

the Appointing Authority, who passed the order of major penalty of

dismissal, without hearing the delinquent employee. A contention was

raised that since the rules were silent with regard to giving hearing to the

delinquent employee by the Appointing Authority before passing the order

of major penalty, therefore, the order was valid. While rejecting the said

contention, it was observed that a hearing should be given to a person who

is being punished with a major penalty. The principle of natural justice has

to be read in the Rule, even though the Rule is silent. In the instant case,

before imposing the major penalty on the petitioner, his written submissions

made by the petitioner were considered and a personal hearing was provided

to him. Therefore, it cannot be said that while passing the impugned order,
CWP No. 11961 of 2009 -4-

the principle of natural justice has been violated.

Secondly, learned counsel for the petitioner argued that the

punishment of dismissal is disproportionate to the charges, alleged to have

been proved against the petitioner. I do not find any force in this submission

also. A perusal of the enquiry report reveals that all the charges levelled

against the petitioner stand proved. A finding has been recorded that the

petitioner misutilised bank’s funds by pocketing the amount given to him for

deposit by parties, claimed superfluous conveyance without incurring any

expenditure for same and, therefore, had misappropriated bank’s funds for

his personal gains, which tarnished the bank’s image. It is well settled that

this Court in exercise of the power under Article 226 of the Constitution of

India should not interfere with the administrative decision, unless it was

illogical, suffering from procedural impropriety or was shocking to the

conscious of the Court, in the sense that it was in defiance of logic or moral

standards. Keeping in view the facts of the case, nature of the allegations

and the findings recorded by the Enquiry Officer, I do not find that the

punishment imposed on the petitioner is disproportionate.

Further, a perusal of the enquiry report reveals that the

petitioner was given full opportunity to defend the charges levelled against

him. The Enquiry Officer, while considering each and every evidence

produced by the parties, has recorded the finding against the petitioner.

Counsel for the petitioner could not point out any illegality or perversity in

the said finding of fact, on the basis of which the impugned order has been
CWP No. 11961 of 2009 -5-

passed, after complying with the principle of natural justice. Thus, I do not

find any illegality in the impugned order.

Dismissed.

October 06, 2009                             ( SATISH KUMAR MITTAL )
ndj                                                   JUDGE