High Court Karnataka High Court

Sri T S A Swamy vs Pragathi Gramin Bank on 7 September, 2010

Karnataka High Court
Sri T S A Swamy vs Pragathi Gramin Bank on 7 September, 2010
Author: Ram Mohan Reddy
-1-
IN TIE HIGH COURT OF KARNATAKA. BANGALORE

DATED THIS Tim own DAY or SEPTEMBEI§;A'.I_20_1O
BEFORE '% °A

TI-IE I-IOLPBLE 1vm.JUs'rIcE RAM   '«  

WRIT PETITION No.22832 161$-"nI:1.  'T. I T

T s A SWAMY

S/O. LATE SIDDAPPA, .

AGE 47 YEARS, CLEFIi;'~.. _ _ ~  

R/AT PARVATI-II, 3RD 1VIA1N, CROSS, % _

VIDYANAGAR, HARIHARA .--_ 5?'? f60.I~.,  ._  _
DAVANAGERE_'DI_STR£CT.' - ..  ' I    PE'm'IoNER:

(BY SR1. S  ADV]
AND: V " ' h '

1 I  PRAGAWII' GRAMIN BANK
  :_I--IEAD OFFICE; POST BOX 55
 _GAND--HINAGAR, BELLARY -- 583 103
"V I. REPQVBY 'ITS CHAIRMAN.

  MANAGER

- »._CHIvw{AYEMMIGANUR BRANCH
~. HOLALKERE TALUK
CHITRADURGA DISTRICT.

" 3-  MANAGR & INQUIRY OFFICER

PRAGATHI GRAMIN BANK
HOSADURGA BRANCH
BELIIARY TALUK 8: DISTRICT.  RESPONDENTS

THIS WRIT PETI’I’ION IS FILED UNDER ARTICLES 226
& 227 OF THE CONSTITUTION OF’ INDIA PRAYING TO CALL

M

M2-

FOR RECORDS WHICH ULTIMATELY ‘,.I’I”J,

PASSING OF THE ORDER ANN-A DATED’-..VV12;s;1’o AND

DIRECT THE R1 TO POST PONE THE D’EPARTMEN’TAL~ .
PROCEEDINGS As PER ANN=4A “DAT,ED.;« ..1;2.«3..1o” TILL 2

COMPLETION OF THE PROG_EE.DI_NiGSe, IBEFOVRE,
CRIMINAL COURT As PER ANN;-I-3 IN CRIME NO. 22:2/oa

DATED 19.11.09 REGISTERED BEFORE:”*ii:IE../_..sTA*I’IoI\I’

OFFICER, CHIKKA JA.IU__R=~._ POLICE», fsTATIOI\I OF’
HOLALKERE TALUK, CHITRADIIRGA DISTRICT; AND ETC.

THIS PETITION “C~oMING .ON§.ORDERS THIS DAY,

THE COURT MADE THE PoLI,OIA1-‘INo.:t_ .

The cha’rge;sheeted for financial
irregu1a.riti’esI_V’.’I3e:ing in the discharge of
duties as hisi respondent – Pragathi

Gramin V”B_4a1Ik leadirig-7′ to initiation of disciplinary

proc5eediI3.gs, \IIIhiie_..i.t«Is asserted that a First Information

alleging commission of offences under

“s~e¢t1I~ontst 1’4I12o;id4os, 455 read with Section 34 IPC in

Crirr1’e..No.2v22/2009 and in which the State is yet to file

A fa.’ charge-sheet as investigation is in progress. The

‘ petitioner. alleging that a disclosure of his defence in

.4″ the departmentai proceedings would prejudice his case

in the criminal proceedings, has presented this petition

9*

-3-

for a writ of mandamus directing 4′ ‘
postpone the Departmental proceediirigsl’
order dated 12.03.2010

completion of the proceedlingsggbefolethe

in Crime No.22f2./2009….”registered”mbelore the
Investigating Officei*:7 Station of
H olalkere Tal;_tk,__ it

iieeromm MANAGER.

U.P.s:iaTe3;, nor: LAL AND ANOTHER!
held thns:…_g 00 0

V _ “It “”the…..«eharged employee holds a
of trust where honesty and integrity
requirements of functioning, it
Wot.1ld:inVot be proper to deal with the matter

0 leniently. Misconduct in such cases has to

” befldealt with iron hands. Where the person

-Vdeals with public money or engaged in”
financial transactions or acts in a fiduciary

capacity, the highest degree of integrity and

_rM__lt_..m_m__a__i.._._o__.c_n
‘ (2003) 3 sec 605 M

53
.2:

‘: 2

2 (2003; 3 sec 729

trustworthiness is a must’

unexceptionable. ”

3. In the fact situationl”‘noticevcictstipra,

observations of the Apexhfiozirt BOKARO

COLLIERY (TISCO im*D.1e” SINGH2
applies on all its
‘;”2’t’3i”‘p;;l-.’i”he;i-. aside the
repc)rt”‘of. the order of
dismissal _ authority
by obser€;:ing_ “against the
respondent” were beyond
reasonable doirbt; hasvsrepeatedly been
vvoheld Court”t»h-at” the acquittal in a
not operate as a bar for
disciplinary proceeding
It is well–settled
V:’ca..o_e.pi*inciple law that yardstick and standard
;proof’._in criminal case is different from
one disciplinary proceedings. While
t:he_,vs_t§andard of proof in a criminal case is

V'”*..procf beyond all reasonable doubt, the

– . ,;.’:’:.>.~..:~.-e\:~
)EI??s’2–//c.~..«». 1

-6-

6. In the light of the aforesaid observations’:

Apex Court, it is needless to state thatmthe

holding a position of trust, must

integrity, trustworthiness anythzliieiscondiict rnulgst

dealt with appropriately,
disciplinary proceedings. of that is
essential in a one of proof
beyond d:oui)_t”las:_4’a.gainst:lpreponderance of

probabilitlykini..ajdoii1estic.’enquirfgrrthere can be no hard

and ii-ast* »gtvher:_:”dolmestic enquiry ought to be

postpone’d__Vltil1 llafter “a::_ll..’decision in the criminal trial.

g_ Mor’e0yer in theinstant case the criminal investigation

‘ is ‘in -and a charge sheet is not filed.

V accordingly rejected.

V result, the petition being meritless. is

mg’;

KS