High Court Rajasthan High Court - Jodhpur

Sunil Kumar Sharma vs State Bank Of Bikaner & Jaipur & Ors on 6 November, 2009

Rajasthan High Court – Jodhpur
Sunil Kumar Sharma vs State Bank Of Bikaner & Jaipur & Ors on 6 November, 2009
                             1

        S.B.CIVIL WRIT PETITION No. 9318/09

                  Sunil Kumar Sharma
                          vs.
                   The S.B.B.J. & ors.

Date of Order: 6.11.2009


            HON'BLE MR. PRAKASH TATIA,J.

Mr. S.N. Trivedi for the petitioner.

Mr. P.K. Lohra for the respondents.

The petitioner, the officer of the State Bank of Bikaner

and Jaipur was posted to the Ladnu Branch of the Bank as

Branch Manager vide order dated 2.5.2009 from Bikaner

Branch. Now, the petitioner has been transferred to Jalore

Branch of the Bank as Manager of the Division and he has

been relieved vide communication dated 17.9.2009 by

which he has been intimated that it has been decided to

transfer the petitioner to Jalore Branch. The petitioner has

challenged this order of transfer dated 17.9.2009, copy of

which has been placed on record as Annex.2, on the ground

that the transfer order has been passed by the Assistant

General Manager of the Bank, who was not competent to

pass such order and the transfer order could have been

passed only by the General Manager(Operations).

The respondents submitted detail reply admitting that

competent authority to pass the order of transfer for
2

petitioner is the General Manager(Operations). However,

the respondents submitted that the Deputy General

Manager of the respondent-Bank, Jodhpur initiated the

proceeding for transfer of the petitioner by writing a letter

to the General Manager(Operations) concerned vide letter

dated 2.9.2009 and requested for transfer of the petitioner.

The matter was processed in the office of the General

Manager concerned by the Deputy General Manager(HR)

and, thereafter, report was submitted to the General

Manager(Operations) stating therein that the General

Manager is competent to transfer the petitioner as well as

can post Shri Y.K. Bhaskar as Manager. Said

recommendation was approved by the General Manager

himself and in consequence thereof only, the impugned

transfer order was passed which is clear from the

endorsement made by the General Manager on the office

report and that is clear from the endorsement which is on

Annex.R/1. The respondents gave detail reasons under what

circumstances the petitioner has been transferred. The

learned counsel for the respondents also submitted that

inspite of transfer order and relieving of the petitioner on

17.9.2009, the petitioner has not yet joined to his

transferred post.

The learned counsel for the petitioner submitted that
3

the endorsement made in the margin of Annex.R/1 bears no

seal of the General Manager (Operations) and this

endorsement only conveyed that the General Manager

sought the explanation from the petitioner employee and it

is not the approval of the transfer recommended by the

Deputy General Manager(HR).

I considered the submissions of the learned counsel

for the parties and perused the record.

It cannot be disputed that the petitioner’s transfer was

sought by the Deputy General Manager of the respondent-

Bank at Jodhpur where the petitioner was working. He by

this letter dated 2.9.2009, informed about the conduct of

the petitioner and necessity for his transfer. The matter was

processed by the Deputy General Manager(HR), obviously,

it could have been done before placing the matter before

the General Manager(Operations) of the respondent-Bank.

The General Manager(Operations) of the respondent-Bank

wrote that the explanation be also sought from Shri Sharma

and same be placed before the competent authority for

consideration. This endorsement is being disputed by the

petitioner by saying that this is not approval of the

recommendation of the General Manager (Operations), but

it is only an endorsement of seeking explanation of the
4

petitioner for placing it before the competent authority. The

contention of the petitioner cannot be accepted in view of

the fact that the recommendation of the Deputy General

Manager by communication dated 2.9.2009 was clear and

ambiguous seeking the transfer of the petitioner, which was

duly forwarded to the competent authority, General

Manager(Operations) and before it could be placed before

the General Manager(Operations), the matter was examined

by the Deputy General Manager(HR), who opined that the

transfer order of the petitioner can be passed by the

General Manager(Operations), then it was placed before the

General Manager(Operations), whose endorsement, though

was not very clear but clearly suggests that with the

approval for transfer, explanation was sought from the

petitioner for his conduct, as revealed by the Deputy

General Manager of the respondent-Bank. The respondent

also submitted in affidavit that the endorsement made

though bears no seal of the General Manager concerned but

it has been signed by the General Manager.

In view of the above fact position that the

recommendation of the transfer of the petitioner has been

duly approved by the General Manager(Operations) of the

respondent-Bank, therefore, the order of transfer of the

petitioner has been issued in pursuance of the decision
5

taken by the competent authority-General Manager

(Operations).

Hence there is no merit in this writ petition and the

same is hereby dismissed.

( PRAKASH TATIA),J.

mlt.