2022 INSC 0007 [REPORTABLE] IN THE SUPREME COURT OF INDIA CIVIL APPELLATE JURISDICTION CIVIL APPEAL No. 7451 of 2021 The Rajasthan Marudhara Gramin Bank        …Appellant (s) (RMGB) & Anr. Versus Ramesh Chandra Meena & Anr.           …Respondent (s) J U D G M E N T M. R. Shah, J. 1.0. Feeling   aggrieved   and   dissatisfied   with   the   impugned judgment   and   order   dated   07.07.2021   passed   by   the High Court of Judicature for Rajasthan  at Jodhpur  in D.B.   Special   Appeal   Writ   No.311   of   2021,   by   which, the   Division   Bench   of   the   High   Court   has   dismissed the   said   Appeal   and   has   confirmed   the   judgment   and Page   1  of   27 order   dated   28.01.2021   passed   by   the   learned   Single Judge, by which, the learned Single Judge allowed the writ   petition   preferred   by   the   respondent   herein (hereinafter referred to as the “original writ petitioner”) and   directed   the   appellant   Bank   to   allow   the   original writ petitioner to be represented by a retired employee of the Bank in the departmental inquiry, the Appellant Bank has preferred the present appeal. 2.0. The facts leading to the present appeal in nutshell are as under: 2.1. That   the   respondent   herein   –   original   writ   petitioner was working as Cashier – cum­ Clerk (office Assistant). While  working  as  a  Branch   Manager  is  alleged  to  had committed   certain   irregularities   amounting   to misconduct.   A   show   cause   notice   was   issued   by   the Bank   dated   24.4.2019   whereby   it   was   stated   that while working at Rawastar Branch, he had committed irregularities   while   granting   loans   to   farmers   / villagers   under   the   loan   scheme   and   he   did   not   take adequate precautions and without written mandates of Page   2  of   27 borrowers, he transferred the loan amount in favour of another   person   and   had   thus   committed   misconduct. One another  similar show  cause notice was issued on dated   24.6.2019.   Departmental   Inquiry   was   initiated against   him.   A   chargesheet   dated   1.11.2019   was served upon the original writ petitioner by the Bank in terms of Rajasthan Marudhara Gramin Bank (Officers and   Employees)   Service   Regulation,   2010   (hereinafter referred   to   as   the   “Regulation,   2010”).   A   written   reply was   submitted   by   the   original   writ   petitioner   to   the chargesheet   issued.   He   denied   the   charges   leveled against   him.   Not   satisfied   with   the   reply,   the   Bank initiated   departmental   inquiry.   One   Shri   K.C.   Gupta was  appointed  as  an  Enquirer   Officer. An   opportunity was   afforded   to   the   original   writ   petitioner   to   take assistance   of   a   defence   representative   (hereinafter referred   to   as   “DR”)   in   accordance   with   Regulation, 2010   as   also   in   accordance   with   guidelines   issued   by the   Bank.   However,   the   original   writ   petitioner informed the Enquiry Officer that he may be allowed to defend   himself   in   the   inquiry   through   a   legal Page   3  of   27 practitioner.   Keeping   in   view   the   restrictions   under Regulation  44  of  the  Regulation,  2010 on  engagement of   legal   practitioner   during   the   inquiry,   vide communication   dated   17.3.2020,   his   request permitting   him   to   defend   himself   through   a   legal practitioner   came   to   be   declined   by   the   Enquiry Officer.   A   request   was   made   to   the   Disciplinary Authority by the original writ petitioner permitting him to   engage   a   legal   practitioner   as   his   DR.   Having considered   that   no   complicated   legal   question   has been involved in the matter  and the Presenting Officer appointed by the Disciplinary Authority is neither Law Officer nor a legal practitioner and keeping in mind the Regulation   44   of   Regulation,   2010   on   engagement   of legal   practitioner   during   the   inquiry,   the   request   to permit   him   to   represent   through   legal   practitioner came   to   be     declined   by   the   Disciplinary   Authority, which  was  communicated   to   him  vide   communication dated   27.5.2020.   Again   a   request   was   made   by   the original writ  petitioner to  permit him to engage a legal practitioner   as   his   DR   in   the   inquiry   proceedings, Page   4  of   27 which   again   came   to   be   rejected.   During   the   inquiry proceedings on 11.08.2020, the original writ petitioner submitted a consent letter of one Shri Mahesh Kumar Atal   to   be   engaged   as   his   DR.   The   said   request   was turned down. Again a request was made to permit him to   engage   any   legal   practitioner   or   any   retired   officer from   the   Bank   as   his   DR,   which   again   came   to   be turned   down   by   the   Disciplinary   Authority.   Aggrieved by   the   order   passed   by   the   Disciplinary   Authority dated   19.08.2020,   the   original   writ   petitioner approached   the   High   Court   by   way   of   SB   Civil   Writ Petition   No.8363   of   2020   inter   alia,   praying   that   he may   be   permitted   to   engage   any   legal   practitioner   or retired   officer   of   the   Bank   as   his   DR.   The   said   writ petition   was   opposed   by   the   Bank.   Regulation   44   of Regulation,   2010   and   the   Circular   dated   31.01.2014 as also the guidelines issued by the Bank in respect of disciplinary   proceeding   that   no   outsider,   not associated with the Bank can be permitted to act as a DR   were   pressed   into   service.   That   by   judgment   and order   dated   28.1.2021,   the   learned   Single   Judge Page   5  of   27 allowed the said writ petition and directed the Bank to permit   the   original   writ   petitioner   to   be   represented through   retired   officer   of   the   Bank   in   the   disciplinary proceedings.   Feeling   aggrieved   and   dissatisfied   with the   judgment   and   order   passed   by   the   learned   Single Judge,   the   Bank   preferred   appeal   before   the   Division Bench  of  the  High  Court. By  impugned judgment  and order,   the   Division   Bench   of   the   High   Court   has dismissed   the   said   appeal   mainly   on   the   ground   that since circular dated 31.1.2014 and the Regulation 8.2 did   not   prohibit   the   utilization   of   the   services   of   ex­ employee   of   the   Bank,   therefore,   judgment   and   order passed   by   the   learned   Single   Judge   is   not   to   be interfered with. 2.2. Feeling   aggrieved   and   dissatisfied   with   the   impugned judgment   and   order   passed   by   the   High   Court directing   the   Bank   to   permit   the   original   petitioner   to be   represented   through   retired   officer   of   the   Bank   in the   disciplinary   proceedings,   the   Bank   has   preferred present appeal. Page   6  of   27 3.0. Shri   Rishabh   Sancheti,   learned   counsel   appearing   for the   appellant   has   vehemently   submitted   that   in   the facts   and   circumstances   of   the   case,   the   High   Court has committed a grave error in directing the appellant Bank to  permit the  respondent   original  writ petitioner to be represented through retired officer of the Bank in the disciplinary proceedings. 3.1. It   is   submitted   that   the   High   Court   has   not   at   all adverted   to   Regulation   8.2   of   the   Handbook   of Vigilance   Administration   &   Disciplinary   Action (hereinafter   referred   to   as   the   “Handbook   Procedure”) which   has   been   duly   approved   by   the   Board   of   the Bank and applicable to all kind of matters. 3.2. It   is   vehemently   submitted   that   Regulation   8.2   of   the Handbook   Procedure   specifically   provides   that   the defence   representative   should   be   serving   official   / employee   from   the   Bank.   It   is   submitted   that   the provisions   of   Handbook   Procedure   are   binding   on   all the employees and applicable to all kind of matters. It Page   7  of   27 is   submitted   that   even   there   was   no   challenge   to Regulation   8   of   the   Handbook   Procedure   by   the original writ petitioner. 3.3. It   is   further   submitted   that   High   Court   has   not properly   appreciated   the   fact   that   provisions   of Regulation,   2010   are   to   be   read   with   Handbook provisions in a harmonious manner. 3.4. It   is   further   submitted   that   High   Court   has   erred   in construing   Regulation   44   as   permitting   outsiders   into a   disciplinary   inquiry.   It   is   submitted   that   in   fact Regulation   44   restricts   legal   practitioner   to   be   DR without   prior   permission.   It   is   submitted   that Regulation   44   can   in   no   manner   can   be   construed   to mean that it permits all outsiders except lawyers. It is submitted   that   this   is   so,   since   the   basic   principle   is that an employee has no right to representation in the departmental   proceedings   by   another   person   or   a lawyer   unless   the   Service   Rules   specifically   provides for   the   same.   It   is   submitted   that   right   to representation   is   available   only   to   the   extent Page   8  of   27 specifically   provided   for   in   the   Rules.   Reliance   is placed on the decisions of this Court in the case of   P. Raghava Kurup & Anr. v. V. Ananthakumari & Anr. reported   in   (2007)   9   SCC   179;   N.   Kalindi   &   Ors.   v. Tata Locomotive & Engg. Co. Ltd   reported in (1960) 3 SCR 407;   National   Seeds Corporation   Limited   vs. K.V. Rama Reddy  reported in (2006) 11 SCC 645 and Bharat   Petroleum   Corporation   Limited   v. Maharashtra General Kamgar Union & Ors.   reported in (1999) 1 SCC 626. 3.5. It   is   submitted   that   right   to   representation   in   the inquiry   can   be   restricted,   controlled   or   regulated   by the   Statute,   Service   Rules,   Regulations   or   Standing Orders and the extent of representation in any enquiry has   to   be   in   accordance   with   the   Statute,   Service Rules, Regulations  or  Standing  Orders etc. In support of above submission, reliance is placed on the decision of   this   Court   in   the   case   of   Cipla   Limited   &   Ors   v. Ripu Daman Bahnot   & Anr.  reported in (1999) 4 SCC Page   9  of   27 188;   in   the   case   of   Crescent   Dyes   &   Chemicals Limited v. Ram Naresh Tripathi   reported in (1993) 2 SCC 115 and in the case of  Indian Overseas Bank vs. Indian   Overseas   Bank   Officer’s   Association   and Another  reported in (2001) 9 SCC 540. 3.6. It is further submitted that as held by this Court in the case   of   Bharat   Petroleum   Corporation   Limited (supra)   there   should   be   minimum   intervention   of   any outsider   /   legal   practitioner   in   departmental proceedings and  the  choice, if granted by  the  Statute, Service Rules, Regulations or Standing Orders, cannot be   allowed   to   travel   beyond   the   Statutes   /   Service Rules/ Regulations/ Standing Orders. 3.7. It   is   submitted   that   in   the   present   case   the   service conditions of the employee of the bank are governed by Regulation,   2010,   which   do   not   contain   any   provision enabling the Candidate under the enquiry to have any defence   representative   outside   the   employees   of   the Bank.   It   is   submitted   that   the   object   and   purpose   of Regulation   44   was   to   keep   a   check   on   frivolous   and Page   10  of   27 unnecessary   request   made   for   legal   practitioner   if   the facts and   situation  do  not   demand  so.  It  is submitted that   Handbook   Procedure   issued   by   the   Vigilance Department   of   the   Bank   which   was   duly   approved   by the   Board   also   do   not   allow   the   employee   to   choose any   outsider   or   a   legal   practitioner   as   his   defence representative   and   the   same   is   expressly   provided under   Clause   8   of   Chapter   VIII   of   the   Handbook Procedure. 3.8. It is submitted that the impugned judgment and order has created an anomalous situation where: I. Ex­employees   who   themselves   may   have   been subject of a disciplinary enquiry/ chargesheeted / dismissed from service are also enabled to act as Defence Representatives. II. Ex­employees who were part of Vigilance or Audit Sections   who   come   across   a   lot   of   information   of confidential nature are enabled to act as Defence Representatives,   which   would   result   in   grave injustice. III. The   solemn   nature   of   proceedings   is   taken   away and   would   result   in   issues   of   orderliness   as   well Page   11  of   27 as   decorum   when   a   disgruntled   ex­employee   is enabled   to   act   as   a   Defence   Representative.   CVC Circular no.19.9.2021 dated 6.10.2021 prescribes the   time   limit   for   completion   of   departmental enquiry   within   6   months   and   the   same   has adopted   in   the   Vigilance   Handbook   page   no.55 para 7.2. If an outsider gets permitted completion of   departmental   inquiry   within   prescribed   time limit shall be a problem. IV. It is a matter of record that presently in almost all the   pending   Disciplinary   enquiries,   most   of   the Employees­   under­   enquiry   are   now   asking   for retired officials to act as Drs. 3.9. It   is   submitted   that   aforesaid   aspect   has   not   at   all been   considered   by   the   High   Court   while   permitting the   respondent   employee   to   allow   ex­employee   as   his DR. Making   the   above   submissions,   it   is   prayed   to allow the present appeal. 4.0. Learned   counsel   appearing   for   the   respondent   has submitted   that   Regulation   44   of   the   Regulation   2020 do not bar engagement of retired employee of the Bank to act as a DR. It is submitted that the only bar under Page   12  of   27 the   Rules   and   the   Regulation   is   with   regard   to appointment   of   legal   practitioner   as   a   DR   without permission of the Bank. It is submitted that therefore, the High Court has rightly directed the Bank to permit the respondent employee to avail service of the retired employee of the Bank as defence representative. 4.1. It   is   submitted   that   Handbook   of   Vigilance Administration   and   Disciplinary   Action   dated 15.3.2019  are not  binding rules or guidelines and are merely directory in nature. 4.2. It  is   submitted   that   on   conjoint   reading  of   Clause   7.2 and   Clause   8.2   of   Handbook   Procedure   would   mean that only officer who is junior  to the presenting  officer and   Enquiry   Officer   can   be   appointed   as   DR.   It   is submitted   that   this   would   result   in   gross   miscarriage of   justice   and   in   violation   of   principles   of   natural justice. 4.3. It   is   submitted   that   judgments   cited   by   the   learned counsel for the appellant shall not be applicable to the Page   13  of   27 facts   of   the   present   case   as   every   bank   has   its   own Rules   and   Regulations.   It   is   submitted   that   in   the present   case   there   is   no   specific   bar   in   the   service regulation in engaging retired employee of the Bank as defence   representative.   It   is   submitted   that   therefore, in   absence   of   any   specific   bar   and   considering   the Regulation 44, the High Court has not committed any error. 4.4. It   is   submitted   that   similar   question   came   up   for determination   before   the   High   Court   of   Allahabad   in the   case   of   Rakesh   Singh   vs.   Chairman   and Disciplinary   Authority   and   Another   in   Writ   Appeal No.   64711   of   2013   wherein   the   High   Court   has   held that   in   absence   of   any   specific   bar   in   the   Regulation, the denial of the  right to  engage a retired employee of the Bank as defence representative is not justified. It is submitted   that   said   judgment   of   the   Allahabad   High Court   has   been   affirmed   by   this   Court   and   the   SLP against   the   said   judgment   and   order   has   been dismissed. Page   14  of   27 Making   the   above   submissions   and   relying   upon the above decisions, it is prayed to dismiss the present appeal.   5.0. Heard the learned counsel for the respective parties at length. By the impugned judgment and order, the High Court   has   permitted   the   respondent   employee   who   is facing   disciplinary   proceedings   to   represent   through ex­employee   of   the   Bank.   While   permitting   the respondent employee, the High Court while construing Regulation   44   of   Regulation,   2010   has   observed   that the   Regulation   44   only   restricts   representation   by   a legal   practitioner,   and   even   that   too   is   permissible   of course with  the leave to the competent authority,  and there is no complete or absolute bar even on engaging a   lawyer,   the   employee   cannot   be   restrained   from availing   services   of   retired   employee   of   a   Bank. However, it was the specific case on behalf of the Bank that   in   view   of   circular   dated   31.01.2014   and   clause 8.2   of   the   Handbook   Procedure,   the   DR   should   be   a serving   official   /   employee   from   the   Bank.   Therefore, Page   15  of   27 the short question  which is posed for consideration  of this   Court   is   whether   the   respondent   employee,   as   a matter of right is entitled to avail the services of an Ex­ employee   of   the   Bank   as   his   DR   in   the   departmental proceedings ? 6.0. While considering the aforesaid issue, few decisions of this   Court   on   the   right   of   the   employee   to   make representation   in   the   Departmental   Proceedings   are required to be referred to. 6.1. In   the   case   of   Kalindi   and   Ors   (supra),   it   is   observed and   held   that   ordinarily   in   inquiries   before   domestic tribunals   the   person   accused   of   any   misconduct conducts his own case and therefore, it is not possible to   accept   the   argument   that   natural   justice   ex­facie demands   that   in   the   case   the   enquiries   into   a chargesheet   of   misconduct   against   a   workman   he should   be   represented   by   a   member   of   his   Union; though   of­course   an   employer   in   his   discretion   can and   may   allow   his   employee   to   avail   himself   of   such Page   16  of   27 assistance.   The   dictum   of   this   decision   has   been subsequently elucidated.   6.2. In   the   case   of   the   Dunlop   Rubber   Co.   (India)   Ltd   v. Workmen   reported   in   (1965)   2   SCR   139 ,   after considering its earlier  decision  in the case of   Kalindri and   ors   (supra),   it   is   observed   and   held   that   there   is no   per   se   right   to   representation   in   the   departmental proceedings   through   a   representative   through   own union   unless   the   company   by   its   Standing   Order recognized   such   a   right.   It   is   observed   that   refusal   to allow  representation by any Union unless the Standing Orders   confer   that   right   does   not   vitiate   the proceedings.   It   is   further   observed   that   in   holding domestic   enquiries,   reasonable   opportunity   should   be given   to   the   delinquent   employees   to   meet   the   charge framed   against   them   and   it   is   desirable   that   at   such an   enquiry   the   employee   should   be   given   liberty   to represent their case by persons of their choice, if there is   no   standing   order   against   such   a   course   being adopted and if there is nothing otherwise objectionable Page   17  of   27 in  the said request.    It  is  further   observed that  denial of   such   an   opportunity   cannot   be   said   to   be   in violation of principles of natural justice.    6.3. In   the   case   of   Cipla   Ltd.   and   Ors   (supra),   it   is observed and held as under: “13. In  N. Kalindi v. Tata  Locomotive  & Engg.   Co  Ltd, it   was   held   that   a   workman   against   whom   a departmental enquiry is held by the Management has no   right   to   be   represented   at   such   enquiry   by   an outsider,   not   even   by   a   representative   of   his   Union though   the   Management   may   in   its   discretion   allow the   employee   to   avail   of   such   assistance.   So   also   in Dunlop  Rubber  Company   vs.  Workmen ,  1965   (2)   SCR 139  =  AIR  1965  SC  1392  =  1965   (1)  LLJ  426,   it  was laid   down   that   an   employee   has   no   right   to   be represented in the disciplinary proceedings by another person   unless   the   Service   Rules   specifically   provided for   the   same.   A   Three­Judge   Bench   of   this   Court in Crescent   Dyes   and   Chemicals   Ltd.   vs.   Ram   Naresh Tripathi , (1993) 2 SCC 115 = 1992 Suppl. (3) SCR 559, laid   down   that   the   right   to   be   represented   in   the departmental   proceedings   initiated   against   a delinquent employee can be regulated or restricted by the   Management   or  by   the   Service   Rules.   It   was   held that the right to be represented by an advocate in the departmental   proceedings   can   be   restricted   and regulated by statutes or by the Service Rules including the   Standing   Orders,   applicable   to   the   employee concerned. The whole case law was reviewed by this Court   in   Bharat   Petroleum   Corporation   Ltd.   vs. Maharashtra   Genl .   Kamgar   Union   &   Ors.,   (1999)   1 SCC 626, and it was held that a delinquent employee has   no   right   to   be   represented   by   an   advocate   in   the departmental   proceedings   and   that   if   a   right   to   be represented   by   a   co­workman   is   given   to   him,   the departmental   proceedings   would   not   be   bad   only   for the reason that the assistance of an advocate was not provided to him. ” Page   18  of   27 6.4. In   the   case   of   Crescent   Dyes   and   Chemicals   Ltd. (supra),   it   is   observed   and   held   that   in   the departmental   proceedings   right   to   be   represented through counsel or agent can be restricted, controlled or regulated by statute, rules, regulations or Standing Orders.   A   delinquent   has   no   right   to   be   represented through   counsel   or   agent   unless   the   law   specifically confers   such   a   right.   The   requirement   of   the   rule   of natural   justice   insofar   as   the   delinquent's   right   of hearing is concerned, cannot and does not extend to a right   to   be   represented   through   counsel   or   agent.   In the   case   before   this   Court,   the   delinquent's   right   to representation   was   regulated   by  the   Standing   Orders which   permitted   a   clerk   or   a   workman   working   with him   in   the   same   department   to   represent   him   and said   right   stood   expanded   permitting   representation through   an   officer,   staff­member   or   a   member   of   the Union, on being authorised by the State Government. Holding   that   the   same   is   permissible   and   cannot   be said to be in violation  of principles of natural justice, Page   19  of   27 it   is   observed   that   the   object   and   purpose   of   such provisions are to ensure that the domestic enquiry  is completed   with   despatch   and   is   not   prolonged endlessly;   secondly,   when   the   person   defending   the delinquent is from the department or establishment in which   the   delinquent   is   working   he   would   be   well conversant   with   the   working   of   that   department   and the   relevant   rules   and   would,   therefore,   be   able   to render   satisfactory   service   to   the   delinquent.   In   the present   case   also   clause   8   permits   representation through serving officials / employee from the Bank. 6.5. A   similar   view   has   been   expressed   by   this   Court   in the   case   of   Bharat   Petroleum   Corporation   Limited (supra)   as   well   as   in   the   case   of   National   Sees Corporation Limited  (supra). 6.6. In   the   case   of   Indian   Overseas   Bank   (supra),   it   is observed   and   held   that   law   does   not   concede   an absolute   right   of   representation   to   an   employee   in domestic   enquiries   as   part   of   his   right   to   be   heard Page   20  of   27 and   that   there   is   no   right   to   representation   by somebody   else   unless   the   rules   or   regulation   and standing   orders,   specifically   recognize   such   a   right and provide for such representation. 7.0. Applying law laid down by this Court in the aforesaid decisions   to   the   facts   of   the   case   on   hand,   the respondent employee / respondent delinquent has no absolute   right   to   avail   the  services  by   ex­employee  of the Bank as his DR in the departmental proceedings. It   is   true   that   Regulation   44   puts   specific   restriction on   engagement   of   a   legal   practitioner   and   it   provides that   for   the  purpose  of   an   enquiry   under   Regulation, 2010, the Officer or Employee shall not engage a legal practitioner   without   prior   permission   of   the competent   authority.   Therefore,   even   availing   the services   of   legal   practitioner   is   permissible   with   the leave of the competent authority. However, Regulation does   not   specifically   provides   that   an   employee   can avail   the   services   of   any   outsider   and   /   or   ex­ employee   of   the   Bank   as   DR.   Therefore,   Regulation, Page   21  of   27 2010   neither   restricts   nor   permits   availing   the services   of   any   outsider   and   /   or   ex­employee   of   the Bank as DR and to that extent Regulation is silent. If the   reasoning   of   the   High   Court   is   considered,   the High   Court   is   of   the   opinion   that   as   there   is   no complete or absolute bar even on engaging a lawyer, it is   difficult   to   accept   that   a   retired   employee   of   the Bank   cannot   be   engaged   to   represent   a   delinquent officer in the departmental inquiry. However, the High Court has not appreciated the effect of the Handbook. As   per   Clause   8   of   the   Handbook   Procedure   which has been approved by the Board of Directors and it is applicable   to   all   the   employees   of   the   Bank   and Clause 8 is with respect to the defence representative, it   specifically   provides   that   DR   should   be   serving official / employee from the Bank. The said Handbook Procedure   which   has   been   approved   by   the   Board   of Directors of  the   Bank   is  binding  to   all  the  employees of   the   Bank.   The   High   Court   has   considered Regulation   44   of   the   Regulation,   2010,   however   has not   considered   clause   8   of   the   Handbook   Procedure Page   22  of   27 on   the   ground   that   the   same   cannot   be   said   to   be supplementary.   However,   we   are   of   the   opinion   that Handbook   Procedure   can   be   said   to   be supplementary.   The   same   cannot   be   said   to   be   in conflict   with   the   Regulation   44     of   Regulation,   2010. As   observed   herein   above,   neither   Regulation   44 permits nor restricts engagement of an ex­employee of the   Bank   to   be   DR.   Therefore,   Clause   8.2   cannot   be said to be in conflict with the provisions of Regulation, 2010.   Provisions   of   Regulation,   2010   and   the provisions   of   Handbook   Procedure   are   required   to   be read   harmoniously,   the   result   can   be   achieved without   any   violation   of   any   of   the   provisions   of Regulation,   2010   and   the   Handbook   Procedure.   The objects   of   Regulation   44   of   Regulation,   2010   and Clause   8   of   the   Handbook   Procedure   seem   to   be   to avoid   any   outsider   including   legal   representative and / or even ex­employee of the Bank. At the cost of repetition,   it   is   observed   that   there   is   no   absolute right   in   favour   of   the   delinquent   officer’s   to   be represented in the departmental proceedings through Page   23  of   27 the agent of his choice and the same can be restricted by the employer. 8.0. As per the Bank there is a justification also to permit the   delinquent   officer   to   be   represented   in   the departmental   proceedings   through   serving   official   / employee from the Bank only. The Bank has justified its   action   of   not   permitting   ex­employee   of   the   Bank as   DR   and   according   to   the   Bank,   the   ex­employee who   themselves   may   have   been   subject   of   a disciplinary   enquiry/   chargesheet   /   dismissed   from service;   the   ex­employee   might   be   a   part   of   vigilance or audit sections who come across a lot of information of   confidential   nature   and   therefore,   if   they   are allowed   to   be   DR   in   the   departmental   proceedings, which   would   result   in   grave   injustice;   the   solemn nature of proceedings is taken away and would result in   issues   of   orderliness   as   well   as   decorum   when   a disgruntled   ex­employee   is   enabled   to   act   as   defence representative;   they   may   adopt   delay   tactics   in departmental enquiry and may not permit completion Page   24  of   27 of   department   enquiry   within   six   months   as mandated   by   the   CVC   Circular   and   as   per   Vigilance Handbook  adopted by the Bank. For all the aforesaid reasons   not   permitting   the   delinquent   officer   to   be represented   through   ex­employee   of   the   Bank   in   the departmental enquiry cannot be said to be in any way in   breach   of   principles   of   natural   justice   and   /   or   it violates any  of the rights of the delinquent  officer. As per  settled proposition  of law and as observed herein above,  in  decisions  referred  to  herein  above,  the  only requirement   is   that   delinquent   officer   must   be   given fair   opportunity   to   represent   his   case   and   that   there is   no   absolute   right   in   his   favour   to   be   represented through the agent of his choice. However, at the same time, if the charge is severe and complex nature, then request   to   be   represented   through   a   counsel   can   be considered   keeping   in   mind   Regulation   44   of Regulation, 2010 and if in a particular case, the same is   denied,   that   can   be   ground   to   challenge   the ultimate   outcome   of   the   departmental   enquiry. However, as a matter of right in each and every case, Page   25  of   27 irrespective of whether charges is severe and complex nature   or   not,   the   employee   as   a   matter   of   right cannot   pray   that   he   may   be   permitted   to   represent through the agent of his choice. 9.0. Now   so   far   as   reliance   placed   upon   the   decision   of the   Allahabad   High   Court   in   the   case   of     Rakesh Singh   (supra)   by   the   learned   counsel   for   the respondent   is   concerned,   it   is   required   to   be   noted that   at   the   time   when   the   High   Court   decided   the matter   no   such   Clause   8  of   the  Handbook   Procedure was   in   force.   Handbook   Procedure   has   been   adopted by   the   Board   of   Directors   in   its   meeting   held   on 15.3.2019.   Therefore,   the   said   decision   shall   not   be applicable to the facts of the case on hand. 10. In view of the above and for the reasons stated above, the  High  Court has  committed an error  in permitting respondent delinquent officer to be represented in the departmental   enquiry   through   ex­employee   of   the Bank.   The   view   taken   by   the   learned   Single   Judge confirmed   by   the   Division   Bench   is   unsustainable. Page   26  of   27 Accordingly,   present   appeal   is   allowed   and   the impugned judgment and order passed by  the learned Single   Judge   confirmed   by   the   Division   Bench permitting   the   respondent   delinquent   officer   to   be represented in the departmental proceedings through ex­employee   of   the   Bank   is   hereby   quashed   and   set aside.   Present   appeal   is   accordingly   allowed.   In   the facts and circumstances of the case, there shall be no order as to costs.  ………………………………… J.           (M. R. SHAH) ………………………………… J.   (SANJIV KHANNA) New Delhi,  January, 04 2022 Page   27  of   27