High Court Karnataka High Court

R Gopal vs M/S Canara Bank on 24 August, 2010

Karnataka High Court
R Gopal vs M/S Canara Bank on 24 August, 2010
Author: A.N.Venugopala Gowda
IN THE HIGH COURT OF KARNATAKA AT BANGALORE
DATED THIS THE 24*" DAY OF AUGUST, 2010,

BEFORE

THE HON'BLE MR. JUSTICE A.N. vENuGOPALA, GOw:OAi   

WRIT PETITION i\EO.81"3iO/2«0Q2',(S¢i§): ':  
BETWEEN:   it A'  T

R.Gopa|, S/0. V.N.Raghavan,*-__ 
Aged 40 years and residing at  
1826, II Stage, RajajEna.gar,,i""' = 
Bangaiore. V  p  

 .. PETITIONER

1. iv'i/s_. Canara Bank, a banking Company,
 '~'i.ncOrporated' «I.-..n.der the banking

_ Co'mfpan~ies (Acquisition and Undertaking)

  ..IAct,,,I«9f;'Ofand having its H.O. at
 BAavng'a|Vorfe~.a'nd herein represented by

 "Its Ciiéirrtzan and Managing Director.

 2. 4"T.heaGenerai Manager,

, _ Canara Bank,
' "Staff Administration Section,

"  Head Office, Bangaiore.

 RESPONDENTS

V m”(8y Smt. S.R.Anuradha, for Sri D.E..N. Rao, Adv.)

This writ petition is filed under Articles 226an’d..227
of the Constitution of India praying to direct-oy.”‘the
respondents to forthwith refund and pay to ti”ie-‘petitioner

the sum of Rs.S0,000/– (Rupees Fifty thousanVd’s-“onl_”y)’x4
collected by them aliegedly under the bond –at_’Annexure~ “C 2

supra, with compensatory cost in—*the—-nyature_o’f’damagjes.’.,

This petition coming on

Court made the following:

o

A Petitioner joined_._”t–he respondents on
15.12.1980 as_a to the Junior
“Officer Gravd.e4’i::’diuVrin;g made by him,
he to_’WCHavnbani< Computers Services
Ltd., 27.8.1997. The period was

exteiided 'for-ruponle year on 17.10.2000. The petitioner

retirement on 3.5.2001 and was

replievefd-..yv'on.i'.'Al-.*'6.2001. He has filed this writ petition to

d'irect__v'thie'~" respondents to refund Rs.S0,000/- collected

.Aundei'..-Lpursuant to a bond as at Annexure~C with

0' 'i.V_V'c.ornpensatory costs in the nature of damages.

2. Respondents have fiied statement of objections

and have stated that, the petitioner i/Q5 permitted to
/’ »

r”

proceed on deputation to Canbank for a period of’3f”L-yeaiprs

subject to the condition that, he shall exectrpéte

Rs.50,000/~ as per the proformar”before”Hhsis’.’Ih.El.ief’_’_ifrornit’

Head Office and that, he was riot elig’iblei«rtjteeptgtatiajhp

allowances from the re’po__rtingA:~.:a’t..;””Can:bank’,’VV

Bangalore. The petitioner égotllrelieved .oflnV1.8..l:§().1997 to
work at Canbank. He’ va:n’»»agreement dated
29.9.1997, whet-ein iwiould work ih the
Canara years after being

relieved_frlorn;the«.pde.putati.on organisation i.e., Canbank
and since default and opted voluntary

E’et:il’EfT].ent4.VO’F1″V3′;S.2tjU1T and was relieved on 4.6.2001, he

.;§hatrllent’it:ed toW§s.50,0OO/~ claimed in the writ petition.

has:”‘heen-further contended that, the claim involves

dis_put__ed ,uc;7t’.iestion of facts and cannot be gone into in the

to \/;\{l’it:}’U~5;lSdiCti0n.

3. Heard the learned counsel on both sides and

H perused the writ papers.

4. Indisputedly, the petitioner was an empiiohyee of

the Canara Bank from 15.12.1980. On exe~rc.i,se’:’__o€j’the

option, he was sent on deputation _to,’v:A”C,ari.banki’

27.8.1997. He has executed’ :,a”g_reein_.ent._;as__at

Annexure~C, which provides’ for payment ofV,’F{s.,’,SO,00o/;,

the petitioner to the Canara”B:a’nk ‘inV”eas”e-‘of iiiifioliation of

any of the agreed terjrris. petitioner contends that, he
has not vioiated the depvutation :ter’rriis’iA–a_~nd_’.~hence, the bank
is not justifi_’eti”j,fiifi”wifhho,id{ng”~i§s’§5o,,Qé0/-. The petitioner
contends violation of any of the terms of
the agr.eement_iVasf at’~«..}§§i’.nexu re~C dated 29.9.2997 and

hegi’ce,_ he V-is_”e’ntitiedv to be refunded the amount of

deposited with the respondents.

A other hand, the respondents maintain that,

the ..petitioner did not complete 3 years of service after

2 V being “relieved by Canbank and hence, the deposited sum

cannot be refunded in view of the terms of the agreement

H as at Annexure-C. EL.

/I

6. Whether there is breach of any of the.._o–hiVio’a’ti.onVs

undertaken by the petitioner or not, is a

required to be adjudicated upon iatrialiE:)e..ing;hAeid__iri’a?Civil ‘

Court. in view of the disputed que.stiori of »invol–.ye.d”i’nVV

the matter, I deem it appr’c;..pVi*i~ate to~..dispo’:3eV””o’t”the writ’

petition with iibertyv’being,»irése,ryedsi_._to th’e”rpetitioner to

approach the Civii Court forllrelief.

It if._4th.e”‘pVe’ti’tioner files a suit for

recovery of Rs.S0,()G’U’/- the time
spent in bona ‘petition shall be
taken into consideraticlimhyon Vari__l4apVplic.ation being filed by
the peti_ti’or3Ver fi 0V1.’;htVi’ie.._LiiTi”aitati0n Act, 1963. The
case of ,tVhev.parties’ivA.is”*k_ept open for consideration in

tnels..%;%i, if were to be’ii’l’ed.Foy the petitioner.
‘ ll petitipon llstands disposed of accordingly.

Sd/3,
lodge

KS3″/'”~