/2022 INSC 0134/ NON­REPORTABLE IN THE SUPREME COURT OF INDIA CIVIL APPELLATE JURISDICTION CIVIL APPEAL NO(S). 2949 OF 2011 UNITED BANK OF INDIA …..APPELLANT(S) VERSUS BACHAN PRASAD LALL ….RESPONDENT(S) J U D G M E N T Rastogi, J. 1. The   appellant,   being   dissatisfied   with   the   judgment   of   the Division   Bench   of   the   High   Court   dated   11 th   May,   2010,   has preferred the present appeal. 2. The   facts   relevant   for   the   purpose   culled   out   from   the   record are   that   the   respondent   employee   joined   service   as   a   Clerk­cum­ Typist   in   the   year   1973   and   while   in   service   committed   serious irregularities   in   discharge   of   his   duties,   was   placed   under 1 suspension by an Order dated 7 th  August, 1995. He was later served with the charge­sheet along  with the statement of allegation on 2 nd March   1996.     After   the   disciplinary   inquiry   was   conducted   in accordance   with   the   disciplinary   rules   of   the   Bank,   the   inquiry officer   found   the   charges   proved.     In   consequence   thereof,   the respondent   was   dismissed   from   service   by   an   Order   dated   6 th December,   2000   and   the   appellate   authority   also   rejected   the appeal preferred by the respondent employee by an Order dated 24 th April, 2004. 3. The   reference   was   made   for   adjudication   by   the   appropriate Government   in   exercise   of   its   powers   under   clause(d)   of   sub­ Section(1)   and   sub­Section   (2A)   of   Section   10   of   the   Industrial Disputes  Act,  1947(hereinafter  being  referred  to  as  the  “Act  1947”) vide Order dated 27 th  July, 2005.  The same is as under:­ “Whether   the   action   of   the   management   of   United   Bank   of   India, Patna   in   awarding   the   punishment   of   dismissal   to   Shri   Bachan Prasad   Lal,   clerk­cum­typist   of   Katihar   Branch   of   UBI   for   alleged involvement   of   fraud   is   legal   and   justified?     If   not,   to   what   relief Shri Bachan Prasad Lal is entitled?” 4. The   learned   Tribunal,   after   taking   into   consideration   the record of the domestic inquiry, finally arrived to the conclusion that 2 inquiry was fair and proper and the charges stood proved but while exercising   power   under   Section   11A   of   the   Act   1947,   the   Tribunal under   its   Award   dated   30 th   December,   2005   observed   that   the punishment awarded to the respondent employee of dismissal is not commensurate with the charge levelled against him and accordingly while   upholding   the   allegations   levelled   against   the   respondent   in reference   to   which   the   inquiry   was   conducted,   substituted   the punishment   of   dismissal   with   an   order   of   reinstatement   after lowering down of two stages in his basic salary that he was getting at the time of his dismissal.   It was also held that there will be no payment of salary and allowances for the period of his suspension­ save and except payment of subsistence allowance. 5. On a writ petition being preferred by the appellant in assailing the interference made by the Tribunal in exercise of its power under Section 11A of the Act 1947, the learned Single Judge by an Order dated   25 th   July,   2006,   dismissed   the   petition   holding   that   the Tribunal   has   a   discretion   under   Section   11A   of   the   Act   1947   and held   that   it   has   rightly   been   exercised   which   further   came   to   be 3 challenged at the instance of the appellant in Letters Patent Appeal before the Division Bench of the High Court. 6. The   Division   Bench   has   upheld   the   finding   returned   by   the Tribunal   and   confirmed   by   the   learned   Single   Judge   under   the order   impugned  which   has  been   categorically   referred  to   in   para  3 of   the   Order.       However,   the   Division   Bench   was   not   inclined   to interfere despite the fact that the respondent was found guilty after regular inquiry been held for misappropriation of funds and further observed   that   there   should   not   be   any   compassion   in   the   judicial proceedings which should be shown to the delinquent who commits such   nature   of  fraud  in   discharge  of   his  duties   but  still  refused   to interfere   with   the   Order   of   the   Tribunal   for   the   reason   that   the respondent employee by that time had retired on attaining  the age of superannuation in 2007.  The relevant para is as under:­ “3. It appears to us that the Tribunal agreed with the finding of fact   recorded   by   the   learned   Inquiry   Officer   that   had   found   him guilty of misappropriation of funds.  However, the learned Tribunal also observed that it was perhaps a case of bona fide error leading to alteration in the punishment.  We feel that the learned Tribunal was not justified in disagreeing with the finding of fact recorded by the learned Inquiry Officer.  It does not appear to us to be a case of bona   fide   error,   but   was   really   a   case   of   well   though­out   plan   to divert funds from other accounts to a fictitious account opened by 4 him. In such a situation, reduction in punishment also becomes a case of  uncalled for  interference.  The  learned Tribunal also seems to have given weightage to the domestic situation in the employee's family, which we once again feel to be a wholly unjustified ground to dilute the guilt of the employee. Law is well settled that needless compassion should not be injected into judicial proceedings. We do not   agree   with   the   order   of   the   learned   Tribunal   nor   that   of   the learned   Writ   Court.   However,   we   would   have   interfered   with   the order of the learned Tribunal but we refrain from doing so because the   employee   has  already   reached   the   age   of   superannuation   way back in the year 2007 .”       (emphasis supplied) 7. We   have   heard   learned   counsel   for   the   parties   and   also perused the material available on record. 8. The   respondent   employee   was   served   with   the   charge­sheet dated 2 nd  March, 1996 with the following allegations:­ “1.   The   charge   sheet   dated   2.3.96   against   Sri   B.P.   Lal   reads   as follows: (a)   Sri   Bachan   Prasad   Lal   was   posted   as   Typist­cum­Clerk   in Katihar   Branch   from   4.12.90   to   1.7.95.   During   this   tenure   he also worked as Temporary Special Assistant & Teller Clerk. (b)   During   this   tenure,   on   different   dates,   he   prepared   nine fraudulent   credit   transfer   vouchers   aggregating   Rs.53,465/­ without   giving   full   details/description   of   F/D   A/cs   numbers   in five   vouchers   and   in   the   rest   mentioning   A/c   no.   of   different F/D   account   holders   on   the   pretext   of   payment   of   interest towards fixed deposit  account and got the full amount credited in S/B A/c No.8762 in the name of Smt. Asha Devi. (c)     It is revealed that no F/D A/c in the name of Asha Devi could be  traced  on  the  basis  of  available  branch  records/documents. In   case   of   Transfer   Credit   Vouchers   bearing   F/D   A/c   No. persons other than Smt. Asha Devi no such mandate for credit 5 of monthly interest was given by the respective account holders hence preparation of vouchers were unwarranted. (d)  It is further revealed that he had irregularly opened the S.B. a/c No.8762 in the name of Smt. Asha Devi who is not ... illegible ... (e)     He   is   a   Special   Assistant   released/   called   the   credit   vouchers posted   by   the  Ledger   keener   to  the  credit   of  S.B.   a/c   no.  8762 with   but   ensuring   that   many   of   such   transfer   credit   vouchers were not signed by the other Officials as second signatory. (f)   The   amount   so   credited   in   the   S.B/   a/c   no.   8762   were subsequently   withdrawn   by   withdrawal   slips   on   various   dates. The   draws   signatures   as   appearing   on   the   above   with   drawal slips   as   well   as   on   the   back   of   there   slips   were   forged   by   him and the said signatures on the withdrawal slips were verified by him and also passed for payment by him. (g)     Moreover,   he   received   payment   of   the   withdrawal   slips   forging the signatures of the drawer on the back of the withdrawal slips of   dated   9.1.93   for   Rs.   5,   100/­,   25.8.94   for   Rs.   10,000/­, 3.9.94   for   Rs.   9,000/­   16.9.96.   for   Rs.10,000/­   &   27.1.95   for Rs. 5,000/­ (h)  In order to accommodate amount of the above fraudulent credit entries   he   altered/adjusted   &   debit   and   credit   entries   in   the transfer   journal   as   well   as   amount   of   corresponding   debit vouchers on 19.12.90, 20.12.90, 14.1.91 & 11.7.91 without any authentication. He also did not mention the journal number on the vouchers. Thus,   by   his   aforesaid   acts   he   perpetrated   fraudulent   mis­ appropriation of Rs. 53,465/­ and thereby causing financial loss to the Bank.” 9. The nature of allegation against the respondent employee was of   fraudulently   preparing   nine   credit   transfer   vouchers   on   various dates   on   the   pretext   of   payment   of   interest   towards   fixed   deposits and   crediting   the   whole   amount   to   one   saving   account   opened   in 6 the   name   of   one   Smt.   Asha   Devi   (admittedly   the   fake   account prepared   by   respondent   employee).     In   order   to   adjust   the   said amount, he manipulated the other book records of the Bank using forged   signatures.     After   such   nature   of   allegations   stood   proved, the disciplinary authority, after taking into consideration the record of inquiry and the post held by the respondent employee, punished him with the penalty of dismissal from service. 10. The finding of guilt recorded by the inquiry officer in his report was   confirmed   at   all   later   stages   by   the   disciplinary/appellate authority  and even after  judicial scrutiny  by  the Division Bench in the impugned judgment but still refrained from interference on the premise that the employee had superannuated in the year 2007.  11. In our considered view, looking into seriousness of the nature of   allegations   levelled   against   the   respondent   employee,   the punishment of dismissal inflicted upon him in no manner could be said   to   be   shockingly   disproportionate   which   would   have   required to be interfered with by the Tribunal in exercise of its power under Section 11A of the Act 1947.  At the same time, merely because the employee   stood   superannuated   in   the   meanwhile,   will   not   absolve 7 him   from  the   misconduct   which   he   had   committed   in   discharge   of his duties and looking into the nature of misconduct which he had committed,   he   was   not   entitled   for   any   indulgence.     The   Bank employee   always   holds   the   position   of   trust   where   honesty   and integrity   are   the   sine   qua   non   but   it   would   never   be   advisable   to deal with such matters leniently. 12. Consequently,   the   appeal   succeeds   and   is   allowed.     The interference   made   by   the   Tribunal   and   the   High   Court   in   the impugned judgment is hereby set aside.  No costs. 13. Pending application(s), if any, stand disposed of.        ……………………….J. (AJAY RASTOGI)        ……………………….J. (ABHAY S. OKA) NEW DELHI FEBRUARY 11, 2022 8