High Court Patna High Court - Orders

Ram Naresh Singh vs The Allahabad Bank &Amp; Ors on 18 April, 2011

Patna High Court – Orders
Ram Naresh Singh vs The Allahabad Bank &Amp; Ors on 18 April, 2011
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                           CWJC No.6542 of 2011
           RAM NARESH SINGH, SON OF LATE MATHURA SINGH, RESIDENT OF
           VILLAGE MADAN SATH, P.S. DAUDPUR, IN THE DISTRICT OF SARAN
                   ...                        ...   PETITIONER.
                                   Versus
     1.    THE ALLAHABAD BANK THROUGH ITS GENERAL MANAGER, HEAD
           OFFICE, 2 NETAJI SUBHASH ROAD, KOLKATA - 400001.
     2.    THE GENERAL MANAGER, ALLAHABAD BANK, 2 NETAJI SUBHASH
           MARG, KOLKATA.
     3.    THE GENERAL MANAGER (PERSONNEL AND ADMINISTRATIVE),
           ALLAHABAD BANK, HEAD OFFICE, 2 NETAJI SUBHASH MARG,
           KOLKATA.
     4.    THE DEPUTY GENERAL MANAGER, ALLAHABAD BANK, ZONAL OFFICE,
           PATNA.
     5.    THE BRANCH MANAGER, ALLAHABAD, MORADPUR BRANCH, PATNA.
                  ...                           ...  RESPONDENTS.
                                -----------

2. 18.4.2011. Heard Shri Sunil Kumar, learned

counsel for the petitioner and Shri Ajay

Kumar Sinha, learned counsel appearing on

behalf of all the respondents/Allahabad

Bank.

The petitioner in extraordinary

writ jurisdiction has prayed for directing

the respondents/Bank to consider his

appointment with effect from 1.12.1972 and

thereafter, calculate his entire retiral

dues. The petitioner, as per pleading, was

appointed as Part Time Clerk in Allahabad

Bank on 1.11.1972. Subsequently, his

service was terminated with effect from

17.12.1976. However, on 20.11.1982, he was

appointed in regular service as Clerk.
2

After his appointment, he raised the

dispute for his initial date of appointment

and vide circular dated 30.4.1993,

predating was accepted and his service was

predated with effect form 28.10.1981.

Subsequently, the petitioner retired with

effect from 29.2.1996. It is not in dispute

that petitioner, after retirement, had

received all the retiral dues. It further

appears that petitioner thereafter raised a

dispute before the Controlling Authority

under Payment of Gratuity Act and finally

the Controlling Authority under the Payment

of Gratuity Act and Assistant Labour

Commissioner (Central), Patna, by its order

dated 2.11.2009, has rejected the claim of

the petitioner. One of the main ground for

rejection of claim by the Assistant Labour

Commissioner was that the matter was stale

one and petitioner, after retirement in the

year 1996, had received all the retiral

dues. The order of Assistant Labour

Commissioner (Central), Patna has been

brought on record as Annexure-3 to the

petition. Surprisingly in the present writ

petition, the petitioner has not at all
3

made a prayer for quashing of the order of

Assistant labour Commissioner nor the

petitioner has brought on record, the order

whereby he was appointed in the year 1982.

The court is of the opinion that

since the petitioner had already retired in

the year 1996 i.e. on 29.2.1996 and

received all the retiral dues, after such a

long delay, no relief can be granted to the

petitioner. Moreover in the writ petition,

the petitioner has not even brought on

record his appointment letter dated

20.11.1982, nor the communication, whereby

in the year 1972, he was appointed as Part

Time Clerk in the Bank. In absence of any

specific pleading as well as on the ground

of delay of several years, no relief can be

granted.

The writ petition stands rejected.

N.H./                         ( Rakesh Kumar,J.)