High Court Punjab-Haryana High Court

State Bank Of Patiala vs Pritam Singh Bedi And Others on 9 January, 2009

Punjab-Haryana High Court
State Bank Of Patiala vs Pritam Singh Bedi And Others on 9 January, 2009
LPA No. 312 of 2008                                                      1

       IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                       CHANDIGARH

                                            LPA No. 312 of 2008
                                            (In CWP No. 6540 of 2003)
                                            Date of decision: 9.1.2009

State Bank of Patiala

                                                               ...Appellant
                                   Versus

Pritam Singh Bedi and others.

                                                            ...Respondents

CORAM: HON'BLE MR.JUSTICE ADARSH KUMAR GOEL
       HON'BLE MR.JUSTICE JITENDRA CHAUHAN

Present:      Mr. H.N.Mehtani, Advocate and
              Mr. C.B.Goel, Advocate
              for the appellant.

              Mr. R.K. Malik, Senior Advocate with
              Mr. Vishal Malik, Advocate
              Mr. H.C. Arora, Advocate
              Mr.M.K.Tiwari, Advocate
              for the respondents.
                     -.-

ADARSH KUMAR GOEL,J. (Oral)

1. This appeal has been preferred under clause X of the Letter

Patent against judgment of the learned Single Judge of this Court dated

22.10.2008.

2. The respondents, the writ petitioners sought directions to

release of the pension in their favour in accordance with the State Bank of

Patiala (Employees) Pension Regulation, 1995.

3. The case of the petitioners was that they had rendered almost

19 years of service when a scheme called ‘Voluntary Retirement Scheme’

was introduced vide circular dated 20.1.2001. This scheme was introduced

as per guidelines issued through Indian Banks’ Association (IBA). The
LPA No. 312 of 2008 2

Scheme was applicable to the employees who had rendered 15 years of

service and had completed 40 years of age as on 13.1.2000. The scheme was

as a result of settlement between Government of India and Indian Banks’

Association. It was specifically provided in the Scheme in Rule 7 that the

employees who opted Voluntary Retirement Scheme were entitled to

pension or CPF as per rules applicable on the basis of actual years of service

rendered. However, the petitioners were not given pension on the ground

that they had not rendered 20 years of service as required under Regulation

29. The said Regulation was not applicable and Regulation 32 was

applicable which provided for compulsory retirement for pension after ten

years of service in case of public interest or any other reason specified in the

Regulations or Settlement. The Scheme was introduced for downsizing of

the existing strength of employees and to increase profitability and

sufficiency. The retirement was thus to be treated as `under orders of the

Bank’ as per Settlement. The Bank, however, denied pension by relying on

Rule 29 which dealt with voluntary retirement in which case pension is

applicable only after 20 years of service. The case of the petitioners was not

at par with voluntary retirement but at par with retirement `under order of

the Bank’. Reliance was also placed on circular dated 19.12.2000 laying

down that employees seeking voluntary retirement under the Scheme were

eligible for pro-rata under the Scheme pension for a period of service

rendered by them at par with persons retiring on the age of superannuation

who were governed by Regulation 28 and who became eligible after

rendering 10 years of service. Some of the banks issued clarifications

permitting pension on voluntary retirement after 15 years of service.

Reference was made to circular dated 19.12.2000 by the Punjab National
LPA No. 312 of 2008 3

Bank and circular dated 5.3.2001 by the Allahabad Bank. The petitioners

having completed 40 years of age and more than 15 years of service would

not have opted for the Scheme giving up pension only four months before

completing 20 years, but for the understanding that their pension was not

being denied.

4. In the reply filed by the Bank, stand taken was that pension was

not admissible before completing 20 years of service. Reference was made

to Regulation 29 which was applicable to voluntary retirement and required

20 years of service for pension. The circular was mere suggestion of the

Indian Banks’ Association. It was never adopted by the Bank.

5. Learned Single Judge after analysing the Regulations and after

referring to circulars held that the case was covered in favour of the

petitioners by earlier Division Bench judgment of this Court in Dharam Pal

Singh v. Punjab National Bank and others 2008(1) PLR 745 holding that

pension was payable under Regulation 28 and that Regulation 29 did not

apply.

6. We have heard the learned counsel for the parties.

7. Learned counsel for the appellant-bank submitted that view

taken by the learned Single Judge for invoking Regulation 28 was not

correct as Regulation 28 was applicable only to superannuation pension.

Reliance was placed on judgment of Hon’ble the Supreme Court dated

18.12.2008 in Civil Appeal No. 7417 of 2008 Bank of Baroda and others

v. Ganpat Singh Deora holding that Regulations 14 and 29 were not

applicable. The employee opting for Voluntary Retirement Scheme was not

at par with employees seeking voluntary retirement, on his own, dehors

scheme. Regulations 14 and 32 did not apply but Regulation 28 was
LPA No. 312 of 2008 4

applicable. However, in that case since the concerned employees had not

completed 15 years of service stipulated under Regulation 28, the

employees were held not entitled to pension.

8. Learned counsel for the writ petitioners/respondents supported

the impugned judgment by submitting that the employees had completed

more than 15 years of service and in most of the cases 19 years of service

and under clause 7(1) (iii) of the Scheme, the pension as per rules was

contemplated. The Regulation dealing with the pension stipulated grant of

pension after 10 years of service on attaining the age of superannuation

under Regulation 28 . It was submitted that the judgment of Hon’ble the

Supreme Court in Bank of Baroda’s case (supra) fully supported the stand

of the writ petitioners. Therein regulation was amended to provide for 15

years service which employees in that did not have. In the present case

employees have more than 15 years of service and Regulation 28 requires

only 10 years.

9. In view of the rival submissions, the question for consideration

is whether the view taken by learned Single Judge holding the writ

petitioners to be entitled to pension under Regulation 28, following earlier

judgment of this Court in Dharam Pal Singh’s case (supra) is liable to be

interfered with.

10. Before discussing with the rival submissions, it will be

appropriate to extract the relevant Regulations:-

“14. QUALIFYING SERVICE:-

Subject to the other conditions contained in these regulations,
an employee who has rendered a minimum of ten years of service in
the bank on the date of his retirement or the date on which he is
deemed to have retired shall qualify for pension.
LPA No. 312 of 2008 5

28. SUPERANNUATION PENSION:-

Superannuation pension shall be granted to an employee

who has retired on his attaining the age of superannuation

specified in the Service Regulations or Settlements.

32. PREMATURE RETIREMENT PENSION:-

Premature retirement pension may be granted to an

employee who,

(b) retires from service on account of orders of the Bank to

retire prematurely in the public interest of for any other reason

specified in service regulations or settlements, if otherwise he

was entitled to such pension on superannuation on that date.”

11. It will also be appropriate to extract relevant part of the circular

and the Scheme which are as under:-

CIRCULAR

1. XX XX XX

2. XX XX XX

3. The Indian Bank’s Association, in turn had taken up the

matter with Govt. of India, Ministry of Finance, Banking

Division and the IBA with the approval of the Government of

India vide their letter No. PD/CIR/76/G2/G4/1529 dated

11.12.2000 has advised all the nationalised Banks, who have

introduced the voluntary retirement scheme in their respective

bank, as stated above, that the employees who are seeking

voluntary retirement and are Pension Optees under Pension

Regulations 1995, will be eligible for pro-rata pension for a

period of service rendered by them as if they are to retire on
LPA No. 312 of 2008 6

attaining the age of superannuation on the date of their

relieving under the new voluntary retirement scheme

introduced by the Bank…..”

SCHEME

“OTHER BENEFITS:-

            (i)     xx           xx          xx

            (ii)    xx           xx          xx

(iii) Pension or Bank’s contribution to Provident Fund as the

case may be as per rules applicable on the relevant date on the

basis of actual years of service rendered.”

12. A perusal of the Regulation 28 shows that on attaining the age

of superannuation specified in Regulations or settlements pension is

payable. The age of superannuation has been laid down in Service

Regulations which is said to be 60 years now and earlier it was 58 years.

But under the Voluntary Retirement Scheme, which according to the writ

petitioners will be at par with Settlement, the requirement is 15 years of

service or 40 years of age, which admittedly the writ petitioners had. Under

Regulation 32 the pension is payable on premature retirement on account of

orders of the bank if the employee was otherwise entitled to

pension/superannuation on that day. Read with Regulations 14 and 28, the

said age is 10 years and if read with the Scheme, it is15 years of age or 40

years of service and in either case the employees were covered by the

pension scheme. The Hon’ble Supreme Court held that Regulation 29

relating to voluntary retirement was not applicable. Thus, contention on

behalf of the Bank that Regulation 29 applied and therefore, pension was

payable only after 20 years service cannot be accepted.
LPA No. 312 of 2008 7

13. Accordingly we hold that the view taken by the learned Single

Judge does not call for any interference.

14. The appeal is dismissed.




                                            (ADARSH KUMAR GOEL)
                                                JUDGE


9.1.2009                                    (JITENDRA CHAUHAN)
mk                                               JUDGE