2021 INSC 0581 NON­REPORTABLE IN THE SUPREME COURT OF INDIA CIVIL APPELLATE JURISDICTION CIVIL APPEAL NO(S).   6092      OF 2021 (Arising out of SLP(Civil) No(s). 5931 of 2015)     STANDARD CHARTERED BANK      ...APPELLANT(S) VERSUS R.C. SRIVASTAVA               ...RESPONDENT(S) J U D G M E N T Rastogi, J. 1. Leave granted. 2. The   instant   appeal   is   directed   against   the   judgment   and order   dated   21 st   November,   2014   passed   by   the   High   Court   of Judicature   at   Allahabad   upholding   the   reinstatement   with   full back wages awarded by the Tribunal dated 14 th  September, 2006. 3. The facts in brief which are relevant for the purpose are that the respondent­workman was an employee of the appellant­Bank 1 and for the alleged delinquency which he had committed on 12 th January,   1988   in   discharge   of   his   duties,   a   charge­sheet   dated 27 th   January,   1988   was   served   upon   the   respondent­workman with   the   allegation   of   drunkenness   within   the   premises   of   the appellant­Bank   and   for   manhandling   and   assaulting   the   senior officers and also hurling abuses at the management. The relevant portion   of   the   charge­sheet   dated   27 th   January,   1988   reads   as under:­ “You are aware that the hearing in the court case No.5887/83 was fixed for 13.1.88 in which you are also a party. On 12.1.88 during office hours Mr. Bachchoo Lal Mishra and Mr. P.K. Seth, officer of the bank tomorrow there is a court case so do not mark me late as I will go the court direct from my house. Mr. Seth told you and Mr. Mishra that you should first come to the Bank, sign the attendance register and only thereafter you should go to court. In the evening again at about 5.30 PM you alongwith Mr. B.L. Mishra approached Mr. Seth and told him not to mark Mr. B.L. Mishra late on 13.1.88 and that he would go to the court straight from his house without first  reporting  to the bank. Mr. Seth asked you and Mr. Mishra  to first come to the bank, sign the attendance register and then go to the court. You and Mr. Mishra  then asked Mr. Seth to talk to Mr. Sikka, Assistant Manager (Operation) who in turn advised Mr. Seth to   write   court   case   in   the   attendance   register   which   fact   was advised to you as also to Mr. Mishra. On the same day i.e. 12.1.88, Mr. Seth alongwith Mr. Arun Sharma were   in   the   office   at   about   9.00   PM   and   were   going   to   close   the branch  when you  alongwith  Mr. B.L.  Mishra, Mr. Than Singh  and an   outsider   entered   the   bank   hall   in   a   drunken   state   and   started discussing   the   issue   regarding   marking   late   in   the   attendance register.     Mr.   A.   Sharma   tried   to   pacify   you   and   the   others   by pointing out that such requirements are normal norms of the office and   that   the   officers   were   carrying   out   the   instructions   on   the senior   officers   and   that   such   requirements   are   only   as   per   office rules.     It   is   reported   that   both   Mr.   Mishra   and   Mr.   Than   Singh abused the Management/Officers as you were looking on Mr. Than Singh said: “Ek Ek ko dekh lenge, Maa chod dunga, Ek ek ki tang tod denge.” 2 Mr.   Misra   abused   thus:   ‘Maa   chod   dunga.   Ek   Ek   ki   maa   chod dunga.’ With persuasion of Mr. Arun Sharma and Mr. Seth, officers of   the   bank,   you   alongwith   the   others   went   out   of   the   bank   hall and   stood   in   the   bank’s   compound   as  Mr.   Sharma,   locked   up   the premises.   Again   both   Mr.   Misra   and   Mr.   Than   Singh   started abusing   Mr.   Seth   and   the   Management   in   logon   ke   maa   chod denge.   Salon   ke   tange   tod   denge.     In   the   meantime   Mr.   Sharma went   to   the   residence   of   Mr.   Sikka   in   the   bank   compound   to deposit   the   bank’s   keys.   The   moment   Mr.   Sharma   went   out   you alongwith   the   outsider   pulled   Mr.   Seth’s   tie   from   his   neck   and manhandled   and   slapped   him   resulting   in   his   spectacles   being broken and he also got a bruise on his left eye. The   above   said   acts   on   your   part   if   proved   will   constitute   the following   gross   misconduct   under   paragraph   19.5   of   the   Bipartite Settlement dated 19.10.66, which reads as under: 19.5   (c):   Drunkenness   or   riotous   or   disorderly   or   indecent behaviour on the premises of the bank and (d)   Doing   any   act   prejudicial   to   the   interest   of   the   bank,   and   you are hereby charged with the above gross acts of misconduct.” 4. For   the   alleged   gross   misconduct   which   he   had   committed in discharge of his duties, a departmental enquiry was held and in the course of enquiry, the evidence of three witnesses namely, Mr.   P.K.   Seth   (MW­1),   Mr.   B.M.   Sikka   (MW­2)   and   Mr.   Arun Sharma (MW­3), who are the officers and with whom the alleged incident had occurred were produced by the management and in defence,   the   respondent­workman   had   not   appeared   in   the witness   box   but   two   employees   namely,   Mr.   Shyam   Bahadur (DW­1)­Watchman and  Mr. Panna Lal (DW­2)­ an ex­employee of the Bank, were produced.  3 5. The   enquiry   officer   after   holding   enquiry   in   terms   of   the Bipartite Settlement and after due compliance of the principles of natural   justice   held   the   charges   proved   against   the   delinquent respondent   and   the   disciplinary   authority   after   due   compliance, confirmed   the   finding   recorded   by   the   enquiry   officer   and punished   him   with   the   penalty   of   dismissal   from   service   by   an order dated 22 nd  August, 1991.  6. The   reference   made   by   the   appropriate   Government   by   its notification   dated   30 th   June,   1992   for   adjudication   to   the Tribunal reads as under:­ “Whether the action of the management of ANZ Grindlays Bank Plc, Kanpur   in   dismissing   Sri   R.C.   Srivastava   from   service   with   effect from 22 August 1991 is justified? If not, to what relief the workman is entitled to?” 7. The Tribunal in the first instance after examining the record of   enquiry   held   the   domestic   enquiry   to   be   fair   and   proper   and thereafter,   revisited   the   record   of   enquiry   and   apprised   the statement   of   the   management   witnesses   namely,   Mr.   P.K.   Seth (MW­1),   Mr.   B.M.   Sikka   (MW­2)   and   Mr.   Arun   Sharma   (MW­3) and defence witnesses namely, the Watchman (DW­1) and the ex­ employee   of   the   Bank   (DW­2)   and   recorded   a   finding   that   the management   of   the   appellant­Bank   has   miserably   failed   to 4 establish   the   charges   levelled   against   the   respondent­workman and   held   the   charges   not   being   proved   and   in   consequence,   set aside   the   order   of   dismissal   from   service   and   directed   the appellant   to   reinstate   the   respondent­workman   in   service   with full   back   wages,   seniority   and   all   the   consequential   benefits attached to the post by its Award dated 14 th  September, 2006. 8. The   award   dated   14 th   September,   2006   came   to   be challenged by the appellant in a writ petition under  Articles 226 and 227 of the Constitution and the High Court by its impugned judgment   and   order   dated   21 st   November,   2014   dismissed   the writ petition.  9. The learned counsel for the appellant submits that after the domestic enquiry was held to be fair and proper, the Tribunal has a   limited   scope   to   interfere   with   the   findings   recorded   in   the domestic   enquiry   and   unless   the   finding   is   perverse   and   not supported by a piece of evidence, it was not open for the tribunal to   interfere   within   the   scope   of   Section   11­A   of   the   Industrial Disputes   Act,   1947(hereinafter   being   referred   to   as   the   “Act 1947”).  5 10. However,   in   the   instant   case,   the   Tribunal   converted   itself into a Court of Appeal and has not only revisited the evidence in toto but has proceeded on the assumption that the management has   to   prove   the   charges   beyond   reasonable   doubt   and   despite the   material   evidence   of   three   officers,   who   were   abused   by respondent­workman   in   drunkenness   condition,   have   been completely   disowned on  the premise that one Watchman  (DW­1) and   an   ex­employee   of   the   Bank(DW­2)   have   stated   in   their deposition that such incident has not occurred and to justify it, a document was placed on record i.e. the attendance register of the time in question and to confront it further with the fact that the delinquent had not appeared in the  domestic enquiry  and  still a finding   has   been   recorded   by   the   Tribunal   that   such   incidence has not occurred is something which has appeared from blue and without   there   being   any   iota   of   the   factual   foundation,   the interference made by the tribunal in the finding of guilt recorded in the course of enquiry is not only perverse but is unsustainable in law.  11. The   scope   of   judicial   review   in   the   matter   of   domestic enquiry is to examine whether the procedure in holding domestic enquiry has been violated or the principles of natural justice has 6 been   complied   with,   or   any   perversity   in   the   finding   of   guilt recorded   during   the   course   of   domestic   enquiry   has   been committed. The basic error which was committed by the Tribunal in   its   impugned   Award   has   not   been   appreciated   even   by   the High  Court  and  dismissed  the  writ  petition  without   appreciating the   finding   recorded   in   the   domestic   enquiry   keeping   into consideration   the   principles   laid   down   by   this   Court   of preponderance of probabilities while holding guilt in the domestic enquiry   and   exceeded   in   its   jurisdiction   defined   under   Section 11­A of the Act 1947.  To the contrary, the officers with whom the alleged occurrence of gross misconduct has been committed have been   put   to   notice   that   their   allegation   on   the   face   of   it   is unfounded,   baseless   and   has   not   at   all   occurred   which   is something beyond imagination. More so, when it was established during   the   course   of   enquiry   after   affording   an   opportunity   of hearing   to   the   delinquent   respondent,   enquiry   officer   held   the charges   proved   and   confirmed   by   the   disciplinary   authority followed with the penalty of dismissal upon the respondent.  12. It   is   informed   to   this   Court   that   the   respondent­workman had   attained   the   age   of   superannuation   on   31 st   January,   2012 7 and during the period of litigation, he has throughout been paid his last wages drawn in terms of Section 17­B of the Act 1947.  13. Per   contra,   the   learned   counsel   for   the   respondent   while supporting   the   findings   recorded   by   the   Tribunal   and   confirmed by the High Court in the impugned judgment submits that there was no evidence on record as appreciated by the Tribunal in the first   place,   in   arriving   to   the   conclusion   that   such   alleged incident   in   reference   to   which   domestic   enquiry   was   held   had never occurred and the action was taken against him because he was   an   active   member   of   a   union   and   this   was   the   circuitous route   adopted   by   the   appellant   to   eliminate   the   respondent   to curb his trade union activities in the bank and the only recourse available   was   to   make   such   uncalled   for   baseless   allegations which certainly  on being  tested on the floor of judicial review by the   Tribunal   do   not   hold   good   and   rightly   interfered   by   the Tribunal and has been confirmed by the High Court.  14. We have considered the submissions of the parties and with their assistance examined the material available on record.  15. This   Court   while   issuing   notice   on   27 th   February,   2015 stayed   the   payment   of   back   wages   obviously   for   the   reason   by 8 that   time   the   respondent­workman   had   attained   the   age   of superannuation on 31 st  January, 2012.  16. It   is   not   the   case   of   the   respondent   that   the   domestic enquiry   has   not   been   conducted   as   per   the   Bipartite   Settlement dated   19 th   October,   1966,   which   was   applicable   for   holding domestic   enquiry   in   reference   to   misconduct   committed   by   a workman   and   the  alleged  misconduct   for  which   the  respondent­ workman   was   chargesheeted   has   been   defined   as   one   of   the misconduct   under   Clause   19.5   (c)   and   (d)   of   the   Bipartite Settlement.   The   acts   which   constitute   the   gross   misconduct under   paragraph   19.5   of   the   Bipartite   Settlement   dated   19 th October, 1966 reads as under:­ “19.5   (c):   Drunkeness   or   riotous   or   disorderly   or   indecent behaviour on the premises of the bank and (d) Doing any act prejudicial to the interest of the bank, and you are hereby charged with the above gross acts of misconduct.” 17. After the charge sheet dated 27 th  January, 1988 was served, of   which   a   detail   reference   has   been   made   in   the   course   of enquiry,   the   officers   of   the   Bank   namely,   Mr.   P.K.   Seth   (MW­1), Mr. B.M. Sikka (MW­2) and Mr. Arun Sharma (MW­3) with whom the   alleged   misconduct   was   committed   by   the   respondent­ workman   had   appeared   as   a   witness   on   behalf   of   the 9 management   in   support   of   allegation   levelled   against   the respondent­workman in the charge sheet and for the reason best known,   the   respondent   had   not   recorded   his   own   statement   in defence in the course of enquiry but produced (DW­1)­Watchman and   (DW­2)   –   an   ex­employee   of   the   Bank   who   confronted   the statement   of   the   witnesses   of   the   management   with   whom   the alleged   incident   occurred,   based   on   the   ocular   evidence   and obviously, there cannot be any documentary evidence to support with   the   kind   of   allegation   of   misconduct   levelled   against   the respondent­workman,   the   enquiry   officer   after   affording opportunity   of   hearing   and   due   compliance   of   principles   of natural   justice   recorded   the   finding   of   charge   being   proved   and confirmed   by   the   disciplinary   authority   and   in   consequence thereof,   he   was   punished   with   the   penalty   of   dismissal   from service with effect from 22 nd  August, 1991.  The Tribunal after re­ appraisal of the record of domestic enquiry held it to be fair and proper,   has   a   very   limited   scope   to   interfere   in   the   domestic enquiry   to   the   extent   as   to   whether   there   is   any   apparent perversity   in   the   finding   of   fact   which   has   been   recorded   by   the enquiry   officer   in   his   report   of   enquiry   obviously,   based   on   the evidence recorded during the course of enquiry and as to whether 10 the   compliance   of   the   Bipartite   Settlement   which   provides   the procedure   of   holding   enquiry   is   violated   or   the   punishment levelled   against   the   workman   commensurate   with   the   nature   of allegation proved against him and if it is grossly disproportionate, the   tribunal   will   always   be   justified   to   interfere   by   invoking   its statutory power under Section 11­A of the Act 1947. 18. In the instant case, after  we have gone through the record, we   find   that   the   Tribunal   has   converted   itself   into   a   Court   of Appeal   as   an   appellate   authority   and   has   exceeded   its jurisdiction while appreciating the finding recorded in the course of domestic enquiry and tested on the broad principles of charge to   be   proved   beyond   reasonable   doubt   which   is   a   test   in   the criminal justice system and has completely forgotten the fact that the   domestic   enquiry   is   to   be   tested   on   the   principles   of preponderance   of   probabilities   and   if   a   piece   of   evidence   is   on record   which   could   support   the   charge   which   has   been   levelled against   the   delinquent   unless   it   is   per   se   unsustainable   or perverse, ordinarily is not to be interfered by  the Tribunal, more so when the domestic enquiry has been held to be fair and proper and,   in   our   view,   the   Tribunal   has   completely   overlooked   and exceeded   its   jurisdiction   while   interfering   with   the   finding 11 recorded   during   the   course   of   enquiry   in   furtherance   of   which, the   respondent   was   dismissed   from   service   and   the   High   Court has also committed a manifest error while passing the judgment impugned.  19. The   decision   of   the   Labour   Court   should   not   be   based   on mere   hypothesis.   It   cannot   overturn   the   decision   of   the management on   ipse   dixit . Its jurisdiction under   Section  11­A of the   Act   1947   although   is   a   wide   one   but   it   must   be   judiciously exercised.   Judicial   discretion,   it   is   trite,   cannot   be   exercised either   whimsically   or   capriciously.   It   may   scrutinize   or   analyse the evidence but what is important is how it does so. 20. We are of the considered view that the Award passed by the Tribunal   and   confirmed   by   the   High   Court   under   impugned judgment is not sustainable in law. 21. On the last date of hearing before this Court, we have called upon   the   appellant   to   place   for   our   perusal   the   payment   which has been made to the respondent­workman.  22. In compliance thereof, the statement has been placed before us   for   perusal,   indicates   that   a   sum   of   Rs.46,89,421.16   plus amount   towards   Section   17­B   of   the   Act   1947,   i.e. 12 Rs.10,27,096.56,   in   total   Rs.57,16,517.72   has   been   paid   to   the respondent­workman in the interregnum period.  23. Learned   counsel   for   the   respondent   in   his   submission   has tried   to   persuade   this   Court   that   a   poor   workman   has   been targeted by the appellant and throughout his life, he had been in the   litigation   and   what   has   been   paid   to   him   is   his   legitimate dues and interference, if made, may cause prejudice to him. 24. In the given facts and circumstances, looking to the peculiar facts of this case where the respondent­workman had been paid Rs.57,16,517.72 and had attained the age of superannuation on 31 st   January,   2012,   stay   was   granted   by   this   Court   in   reference to back wages by order 27 th   February, 2015, while upholding the order   of   penalty   of   dismissal   from   service   dated   22 nd   August, 1991   passed   by   the   authority   in   the   domestic   enquiry,   we consider it appropriate to observe that no recovery shall be made in   reference   to   the   payment   which   has   been   made   over   to   the workman   in   the   interregnum   period,   of   which   a   reference   has been made by us afore­stated. 25. The   appeal   succeeds   and   is   accordingly   allowed   and   the judgment of the High Court dated 21 st   November, 2014 affirming 13 the Award dated 14 th   September, 2006 passed by the Tribunal is set aside with the clarification that there shall be no recovery in reference   to   the   payment   which   has   been   made   over   to   the respondent­workman in the interregnum period. 26. Pending application(s), if any, shall also stand disposed of. …………………………….J. (AJAY RASTOGI) ……………………………..J. (ABHAY S. OKA) NEW DELHI SEPTEMBER 29, 2021 14