1997 INSC 1192 State Bank of India Vs C. B. Dhall Civil Appeal No. 10078 of 1983 (Sujata V. Manohar, D. P. Wadhwa JJ) 11.12.1997 JUDGMENT D. P. WADHWA, J. ­ 1. This appeal by the State Bank of India (for short the "Bank" or "State Bank") arises out of the judgment dated 22-8-1983 of the learned Single Judge of the High Court of Delhi. The reasons for the judgment were given by order dated 2-9-1983. The impugned judgment was delivered on a writ petition filed by the respondent, C. B. Dhall. Dhall had challenged the order of the Central Board of the State Bank dated 4-6-1980 by which it was resolved that "the sanction to retire you be withheld and the Bank's contribution to your provident fund account amounting to Rs. 24,006.49 be forfeited" which decision was communicated to Dhall by letter dated 16-7-1980 of the Chief General Manager of the Bank. The High Court allowed the writ petition and quashed the Resolution of the Central Board as well as the communication by which it was conveyed to Dhall. The High Court further ordered that the Bank shall pay within six weeks to Dhall the following amounts : "1. The entire arrears of pension in regard to the pension and gratuity fund rules with interest @ 6% per annum. 2. Pension will be paid in future in accordance with the rules. Pension will be computed on the basis of full pay during the period of suspension. 3. The Provident Fund (Bank's contribution which has been withheld) with interest according to the Rules after deducting the admitted sum of Rs. 10,000 PF and the interest up to date on payment according to the rules will be calculated first. Thereafter the admitted amount of Rs. 10,000 will be deducted therefrom. The balance shall be paid to the petitioner. 4. The petitioner shall also be entitled to such other retirement benefits as are admissible to him according to the service rules, have already not been given to him. 5. The petitioner will also be entitled to full pay for the period of suspension and the Bank shall pay the sum after deducting such amount as has been paid to him during the period of suspension by way of subsistence allowance or otherwise. 6. The petitioner shall be entitled to his costs. Counsel's fee for Rs. 500." 2. Dhall was appointed as cashier in the Imperial Bank of India in July 1939 and was confirmed to this post after completion of his period of probation of one year. The Imperial Bank of India was constituted under the Imperial Bank of India Act, 1920 which was repealed by the State Bank of India Act, 1955 by which the State Bank was constituted. Services of Dhall were taken over by the State Bank and the existing Service Rules, Pension Fund Rules and Provident Fund Rules of the Imperial Bank of India were adopted by the State Bank in respect of these employees. This was under section 7 of the State Bank of India Act which, in relevant part, is as under : "7. Transfer of service of existing officers and employees of the Imperial Bank to the State Bank. - (1) Every officer or other employee of the Imperial Bank (excepting the managing director, the deputy managing director and other directors) in the employment of the Imperial Bank immediately before the appointed day shall, on and from the appointed day, become an officer or other employee, as the case may be, of the State Bank, and shall hold his office or service therein by the same tenure, at the same remuneration and upon the same terms and conditions and with the same rights and privileges as to pension, gratuity and other matters as he would have held the same on the appointed day if the undertaking of the Imperial Bank had not vested in the State Bank, and shall continue to do so unless and until his employment in the State Bank is terminated or until his remuneration, terms or conditions are duly altered by the State Bank. #(2)-(6) * * *## 3. In July 1956, Dhall was promoted as Held Cashier by the State Bank of India. The State Bank of India (Sub-Accountant & Head Cashiers) Service Rules came into force on 1-1-1959. Under these Rules, the age of superannuation for Head Cashier was 55 years but w.e.f. 1-4-1967, this was increased to 58 years. Dhall was due to retire on 28-5-1970 after completing 30 years of pensionable service. However, the competent authority granted extension to him of his service by seven years up to and including 30-6-1977 on which date Dhall was to complete 58 years of his age. While in the extended period of service, Dhall was suspended on account of certain allegations against him of fraud and defalcation of funds while posted at Agra. 4. On 24-11-1975 Dhall was served with the charge-sheet. The charges laid under this charged-sheet were many and some of these were (1) shortage of Rs. 10,000 in the currency chest which was stated to be admitted by Dhall, thus, admitting his negligence and responsibility therefore collaterally; (2) shortage in cash to the tune of Rs. 1000 on 25-9-1972; (3) exchanging mutilated notes for the denomination of Rs. 5, Rs. 20 and Rs. 1000 without approval of the joint custodian. The Reserve Bank of India had intimated the Bank that mutilated notes to the extent of Rs. 55,000 were irregularly exchanged and that this was borne out by the inspection of the currency at the branch at Agra held on 11-8-1976 which pertained to the period when Dhall was the Head Cashier. Enquiry proceedings were initiated against Dhall. Dhall completed 58 years of his age on 30-6-1977. However, due to the pendency of enquiry, he was given two years' extension. Report of the enquiry officer was submitted on 15-6-1979 which was placed before the Disciplinary Authority who found Dhall guilty of most of the charges levelled against him. Extended period of service of Dhall expired on 17-6-1979 on his attaining the age of 60 years. On 22-11-1979, he was intimated and given show-cause notice as to why Bank's contribution to the provident fund should not be forfeited as he was liable to the Bank to the extent of Rs. 37,458.83 and further why sanction to his retirement be not withheld under Rule 11 of the Imperial Bank of India Pension and Guarantee Fund Rules and Regulations. Reply of Dhall was considered and the Central Board of the Bank directed forfeiting of Bank's contribution amounting to Rs. 24,006.49 from the provident fund. Dhall was also told that sanction to retire him was withheld under Rule 11 of the Rules and Regulations of the Pension and Guarantee Fund by the competent authority. The result was that Dhall was deprived of pension and Bank's contribution to his provident fund. The show-cause notice and the decision of the Bank are reproduced hereunder as : #"State Bank of India,Local Head Office,P.O. Box No. 398,11, Sansad Marg,New Delhi.Disciplinary Action CellNo. DAC/79/RL/1336 Dated 22nd November, 1979.Dear Sir,With reference to the correspondence resting with your letter dated29th June, 1976, in reply to the statement of the charges served onyou, in terms of out letter No. R. IV/8990 dated 24th November, 1975and subsequent departmental enquiry held against you, we have perusedthe findings of the enquiry authority vis-a- vis the proceedings of theenquiry and 'held you guilty of Charges Nos. 1, 2, 4, 5, 6, 7, 7-A, 9,10 and partially Charge No. 3.2. With reference to your letter dated 1st August, 1979 as chargesproved against you are grave and you attained the age of 60 years onthe 30th June, 1979 and ceased to be in the service of the Bank fromthe date, you are hereby required to show cause why recommendationshould not be made to the Local Board to withhold the sanction of yourretirement and pension in terms of Rule 11 of the Imperial Bank ofIndia Pension and Guarantee Fund Rules. Please also show case as towhy the Bank's contribution towards the provident fund may not beforfeited as you are liable to the Bank to the extent ofRs. 37,458.83.3. You reply in this regard should reach the undersigned within 7 daysof the receipt of this letter by you. Otherwise it will be presumedthat you have nothing to submit in this regard as we shall proceedaccordingly. Yours faithfully sd/-" "State Bank of India, Local Head Office, P.O. Box No. 398, 11, Sansad Marg, New Delhi.No. DACDisciplinary Action CellAgra Branch Shri C. B. DHALL, OFFICER GDE II H/Cashier, under suspension. * * *## With reference to your written statement dated 11-2-1980, be advised that the entire matter had to be considered by the Executive Committee of the Central Board at its meeting held on 4-6-1980 and it is resolved that the sanction to retire you be withheld and the Bank's contribution to your provident fund account amount to Rs. 24,006.49 be forfeited. 2. Therefore our tentative decision conveyed to you vide letter No. DAC/79/R- V/1336 dated 23rd November, 1979 is confirmed. # sd/- Chief General Manager"## 5. When the decision was communicated to Dhall, he as noted above, filed the writ petition challenging the decision of the Bank. The High Court allowed the writ petition in terms mentioned above. Special leave petition filed by the Bank against the impugned judgment was admitted. On 28-10-1983, the Court passed the following order : "Special leave granted. The appellant however undertakes that ever in the event of success nothing will be recovered from the respondent. The Judgment in appeal will not be treated as a precedent for any other case. Four weeks' time is granted for payment. Will be listed for final hearing along with SLP No. 431 of 1981 (CA No. 9943 of 1983)." 6. It may be noted that State Bank of India v. A. N. Gupta ((1997) 8 SCC 60 : (1997) 6 Scale 303) has since been decided. 7. In A. N. Gupta case ((1997) 8 SCC 60 : (1997) 6 Scale 303) this Court considered the scope of Rule 11 of the Rules and Regulations of the Imperial Bank of India Pension and Guarantee Fund and Rule 20 of the Imperial Bank of India Employees' Provident Fund Rules. These Rules and Rule 18 of the Imperial Bank of India Employees' Provident Fund Rules are as under : The Imperial Bank of India Employees' Pension and Guarantee Fund (Rules and Regulations) "11. The retirement of all officers of the Bank shall be subject to the sanction of the Executive Committee of the Central Board. The retirement of all other employees of the Bank shall be subject to the sanction of the Executive Committee or the Local Board concerned with their employment. Any officer or other employee who shall leave the service without sanction, as required by this rule shall forfeit all claim upon the fund for pension." The Imperial Bank of India Employees 'Provident Fund Rules "18. If any member shall be dismissed from the service of the Bank for any fault or other cause justifying dismissal, he shall not be entitled to receive, unless permitted to do so by the trustees, the sums contributed by the Bank to his provident fund account, or any interest credited to that account on the sums so contributed. Provided that when any member is so dismissed any amount due under a liability incurred by the member to the Bank (not exceeding in any case the sums so contributed by the Bank and interest thereon) shall be paid by the trustees to the Bank out of the sum standing to the credit of the member's account. 20. When a member resigns or retires from the service of the Bank he shall, if he has served the Bank for a period of five years or more (including service in the Presidency Banks), be entitled to receive the balance at his credit in the fund. Provided that when any member resigning or retiring from the service of the Bank is under a liability incurred by him to the Bank, the trustees shall, irrespective of the duration of his service, pay to the Bank out of the balance at his credit in the fund any amount due by him to the Bank (not exceeding in any case the sums contributed by the Bank to his account in the fund and any interest credited to his account on the sums so contributed)." 8. This Court held that Rule 11 had no application in the case of the employees governed by the Imperial Bank of India Pension and Guarantee Fund Rules who had retired on attaining the age of superannuation. The Court did not agree with the submission of the Bank that sanctioning of retirement must be understood as sanctioning of service which in turn must be understood as approval of service. It was observed that proceedings in the garb of disciplinary proceedings could not be permitted after an employee had ceased to be in the service of the Bank as Service Rules then in force applicable to such employees did not provide for continuation of disciplinary proceedings after the date of superannuation and that sanction of the Bank was required only if the retirement of an employee was by any other method except superannuation. As regard Rule 20 of the Imperial Bank of India Employees' Provident Fund Rules, this Court took the view that this Rule would become applicable only if an employee retiring from the service of the Bank was under a liability incurred by him to the Bank and in that case, trustees administering the provident fund could pay to the Bank from balance to the credit of the employee in the fund any amount due by him to the Bank. The Court observed that there was nothing on record to show if any liability was incurred by any of the respondents and if so what were the amounts and then said as under : (SCC pp. 71-72, para 17) "In this view of the matter we do not think it is necessary for us to go into the question as to whether the term 'liability incurred'means only such liability as is either not disputed or established by due process. Can it be said that this terms would also include any liability that may be alleged by the Bank ? In any case the Bank should at least prima facie establish that any liability has been incurred by the employee for which it can lay claim to the provident fund of the employee. We cannot accept the proposition on behalf of the Bank that the trustees should be allowed to withhold the provident fund due till they have had an opportunity to have established and determined the amount, if any, due from the respondents to the Bank. We are of the view that the respondents are entitled to the provident fund due to them in accordance with the Provident Fund Rules as it cannot be said that they incurred any liability." 9. This Court did not approve the view expressed by the Andhra Pradesh High Court in T. Narasiah v. State Bank of India ((1978) 2 LLJ 173 (AP)) where in the High Court was of the view that enquiry could also be made against an employee after his retirement on attaining the age of superannuation. This Court said that by giving such an interpretation to Rule 11, the High Court had, in fact, lent validity to disciplinary proceeding against an employee even after his superannuation for which no provision existed either in the relevant Pension Rules or in the relevant Service Rules and when the High Court had itself observed that an enquiry even if initiated during the service period of the employee could not be continued after his retirement on superannuation. In coming to the conclusion that Rule 11 would not be applicable when an employee superannuates on his attaining the age of retirement, this Court considered various relevant Pension Rules and Service Rules of the Imperial Bank. 10. Later on it would appear Rule 22-B was inserted in the Imperial Bank of India Pension and Guarantee Fund Rules which postulates continuance of disciplinary proceedings even after an employee ceases to be in the Bank's service. This Rule 22-B (to be read as Rule 22-A as per the additional affidavit filed by the Bank) came into force with effect from 25-6-1987 and would, therefore, be not relevant in the present case. 11. The question then arises what are the rules of service applicable in the case of Dhall. Mr. Dogra, learned counsel for the Bank, submitted that Rules 20-A and 20-B which were inserted in the State Bank of India (Supervising Staff) Service Rules, 1975 (for short "Service Rule") would be an answer to that. Rules 20-A and 20-B were introduced with effect from 1-4-1977 and are as under : "20-A. Notwithstanding anything to the contrary in these Rules, no employees who has ceased to be in the Bank's service by the operation of, or by virtue of, any rule, shall be deemed to have retired from the Bank's service for the purpose of the Imperial Bank of India Employees' Pension and Guarantee Fund Rules or the State Bank of India Employees' Pension Fund Rules unless such cessation of service has been sanctioned as retirement for the purpose of either of the said pension fund rules as may be applicable to him. 20-B. In case disciplinary proceedings under these Rules have been initiated against an employee before he ceases to be in the Bank's service by the operation of, or by virtue of, any of these Rules, the disciplinary proceedings may, at the discretion of the Managing Director, be continued and concluded by the authority by which the proceedings were initiated in the manner provided for in these Rules as if the employee continues to be in service, so however, that he shall be deemed to be in service only for the purpose of the continuance and conclusion of such proceedings." 12. We asked Mr. Dogra if the services of Dhall, the Head Cashier, were government by the State Bank of India (Sub-Accountants and Head Cashiers) Service Rules as Rule 2 therein provided that the Rules shall apply to all Sub-Accountants and Head Cashiers who are in the service of the Bank as such on 1-1-1959 and to all Sub-Accountants and Head Cashiers appointed thereafter. Mr. Dogra with reference to the additional affidavit filed by the Bank submitted that State Bank of India (Sub- Accountants and Head Cashiers) Service Rules, 1959 were no longer in force as they were repealed in terms of Rule 2(1) of the State Bank of India (Supervising Staff) Service Rules, 1975. The said Rule 2(1) states that the Service Rules which came into force with effect from 1-7-1975 shall apply to all Officers/Staff Officers and Senior Staff Officers in the Bank other than persons who were in the service of the Bank on 30-6-1955 either as Officers or as Assistants. It was submitted by Mr. Dogra that Dhall was a Cashier on 30-6-1955 and was not an officer. He was also not an Assistant to be governed by the Rules governing the services of Assistants in the Bank. Dhall was promoted as Head Cashier in July 1956 under Rule 3(p) of the Service Rules. Head Cashier is a person appointed on the terms and conditions applicable to Officers Grade II and as per the definition of officer under Rule 3(j), officer means as Officer, Grade II. Dhall would, therefore, be an officer under the Service Rules. State Bank of India (Sub-Accountants and Head Cashiers) Service Rules, 1959 would, therefore, be no longer in force as these would deemed to have been repealed by Rule 2(1) of the Service Rules which states that these Service Rules shall apply to all Officers, Staff Officers and Senior Staff Officers in the Bank other than persons who were in the service of the Bank on 30-6- 1955 either as officers or as Assistants. Consequently, Dhall would be governed by Rules 20-A and 20-B of the Service Rules which came into effect from 1-4-1977. 13. There is no dispute that the employees who are in the service of the Bank as on 30-6-1955 would continue to be governed by the Imperial Bank of India Rules relating to Pension and Provident Fund and those joining the Bank after this date by the Rules of the State Bank of India framed under Section 50 of the State Bank of India Act. In this connection we may also refer to Rule 21 of the Service Rules of 1975 which is as under : "21. Unless otherwise directed by the Appointing Authority, every employee shall as from the commencement of his service as an Officer become a member of - (a) the State Bank of India Employees' Provident Fund, if he is not already a member of that Fund or the Imperial Bank of India Employees' Provident Fund; (b) the State Bank of India Employees' Provident Fund, if he is not already a member of that Fund or the Imperial Bank of India Employees' Pension and Guarantee Fund or the Bank of Bombay Officer' Pensions and Guarantee Fund or the Bank of Madras Pension and Gratuity Fund; and shall subscribe and agree to be bound by the rules of those funds : Provided that if his age at the time of commencement of his service as Officer is below 21 years he shall become a member of the State Bank of India Employees' Pension Fund on attaining the age of 21 years and on becoming a member shall subscribe and agree to be bound by the rules of that Fund." 14. Rules 20-A and 20-B of the Service Rules have been framed under Section 43 of the State Bank of India Act. This section is as under : "43. State Bank may appoint officers and other employees. - (1) The State Bank may appoint such number of officers, advisers and employees as it considers necessary or desirable for the efficient performance of its functions, and determine the terms and conditions of their appointment and service. (2) The officers, advisers and employees of the State Bank shall exercise such powers and perform such duties as may, by general or special order be entrusted or delegated to them by the Central Board." 15. Section 43 empowered the state Bank to determine the terms and conditions of the appointment and service of its officers and employees. These officers and employees exercise such powers and perform such duties as may be entrusted or delegated to them by the Central Board of the State Bank. Section 50 of the State Bank of India Act empowers the Central Board to make regulations but Section 43 is independent of Section 50. We hold that Service Rules had been framed by the State Bank in exercise of its statutory powers under Section 43 of the State Bank of India Act. 16. Rules 20-A and 20-B have now made a material difference to the applicability of Rule 11 of the Pension Rules. However, the case of A. N. Gupta ((1997) 8 SCC 60 : (1997) 6 Scale 303) is distinguishable as these Rules, Rules 20-A and 20-B, came into existence only w.e.f. 31-3-1977. Under Rule 20-A retirement under the Pension Fund Rules has now to be sanctioned by the competent authority. Under this Rule, retirement would mean retirement on superannuation or any other type of retirement. 17. Under Rule 20-B disciplinary proceedings if initiated against an employee before he retries from service could be continued and concluded even after his retirement and for the purpose of conclusion of the disciplinary proceedings, the employee is deemed to have continued in service but for no other purpose. After the disciplinary proceedings were concluded, the State Bank directed that (1) sanction of Dhall to retire be withheld and (2) Bank's contribution to his provident fund accounts be forfeited. Under Rule 10 of the Pension Fund Rules, an employee dismissed from the Bank Service for wilful neglect or fraud shall forfeit all claims upon the fund for pension. Dhall has not been dismissed from service though he was charged with wilful neglect and fraud. The question that arises for consideration is what is the effect of the direction of the State Bank that sanction to retire Dhall be withheld. Here cessation of service of Dhall on retirement has not been sanctioned and accordingly as per the last portion of Rule 11 of the Pension Fund he forfeits all claims upon the fund for pension. 18. But then applicability of this Rule 11 has to be contrasted with Rule 10. It is only if an employee has been dismissed from service that he forfeits all claims upon the fund for pension and so would appear to be the effect of Rule 11. Under Rule 7, an employee has right of property in the pension fund to the extent of his contribution made thereof with interest thereof. It would, therefore, appear to us that when the Rules talk of forfeiture of all claims upon the fund for pension that would only mean the Bank's contribution and the interest accruing thereon. These Rules cannot be extended to forfeit even the employee's contribution to the pension fund and the interest accruing thereon. However, after the introduction of Rule 5-A in the Pension Fund Rules w.e.f. 1-4-1968, there is not to be any contribution by employee to the pension fund. 19. Coming to the Provident Fund Rules, Rule 18 applies when an employee is dismissed from service which is not the case here. It is under Rule 20 that an amount of Rs. 24,006.49 has been forfeited which is the Bank's contribution to the provident fund account of Dhall. This, the State Bank is entitled to forfeit under Rule 20. The amount has been arrived at after due enquiry and represents the liability incurred by Dhall to the Bank. Accordingly we hold that Dhall was rightly proceeded against in the disciplinary proceedings and the State Bank was within its authority to impose the penalty as conveyed to Dhall by letter dated 16-7-1980 of the Chief General Manager of the State Bank. 20. We, therefore, uphold the impugned judgment of the High Court to the extent that Dhall would be entitled to his contribution, if any, to the Pension Fund along with the interest accrued thereon. The impugned judgment in all other respects is set aside. However, in view of the interim orders made on 28-10-1983, no further orders are required in this appeal.