Union of India - Act
Canara Bank Officer Employees' (Discipline and Appeal) Regulations, 1976
UNION OF INDIA
India
India
Canara Bank Officer Employees' (Discipline and Appeal) Regulations, 1976
Rule CANARA-BANK-OFFICER-EMPLOYEES-DISCIPLINE-AND-APPEAL-REGULATIONS-1976 of 1976
- Published on 1 November 1976
- Commenced on 1 November 1976
- [This is the version of this document from 1 November 1976.]
- [Note: The original publication document is not available and this content could not be verified.]
1. Short Title and Commencement.
- (i) These Regulations may be called Canara Bank Officer Employees' (Discipline and Appeal) Regulations, 19762. Application.
- These Regulations shall apply to all officer employees of the bank but shall not apply to-3. Definitions.
- In these regulations, unless the context otherwise requires -4. Penalties.
- The following are the penalties, which may be imposed on an officer employee, for acts of misconduct or for any other good and/or sufficient reasons.Minor Penalties:5. Authority To Institute Disciplinary Proceedings and Impose Penalties.
6. Procedure For Imposing Major Penalties.
- [1. No order imposing any of the major penalties specified in clauses (f), (g), (h), (i) and (j), of regulation 4 shall be made except after an enquiry is held in accordance with this Regulation.] [Amended w.e.f. 11.04.98 vide Circular 111/98 dated 20.05.98]2. [ Whenever the Disciplinary Authority is of the opinion that there are grounds for inquiring into the truth of any imputation of misconduct or misbehavior against an officer employee, it may itself enquire into, or appoint any other person who is, or has been a public servant (hereinafter referred to as the inquiring authority) to inquire into the truth thereof.] [Amended w.e.f. 10.02.2001 vide Circular 57/2001 dated 10.03.2001]
Explanation. - When the Disciplinary Authority itself holds the inquiry any reference in sub-regulation (8) to sub regulation (21) to the inquiring authority shall be construed as a reference to Disciplinary Authority.3. [ Where it is proposed to hold an inquiry, the Disciplinary Authority shall, frame definite and distinct charges on the basis of the allegations against the officer employee and the articles of charge, together with a Statement of the allegations (list of documents relied on along with copy of such documents and list of witnesses along with copy of Statement of witnesses, if any) on which they are based, shall be communicated in writing to the officer employee, who shall be required to submit, within such time as may be specified by the Disciplinary Authority (not exceeding 15 days), or within such extended time as may be granted by the said Authority, a written statement of his defence.] [Inserted w.e.f. 26.08.2000 vide Circular 182/2000 dated 13.09.2000]
"Provided that wherever it is not possible to furnish the copies of documents, Disciplinary Authority shall allow the officer employee inspection of such documents within a time specified in this behalf".4. On receipt of the written statement of the officer employee, or if no such statement is received within the time specified, an enquiry may be held by the Disciplinary Authority itself, or if it considers it necessary so to do appoint under sub-regulation (2) an Inquiring Authority for the purpose.
Provided that it may not be necessary to hold an inquiry in respect of the articles of charge admitted by the officer employee in his written statement but shall be necessary to record its findings on each such charge.5. The Disciplinary Authority shall, where it is not the inquiring authority, forward to the inquiring authority:
6. Where the Disciplinary Authority itself inquires or appoints an Inquiring Authority for holding an inquiry, it may, by an order, appoint a public servant to be known as the "Presenting Officer" to present on its behalf the case in support of the articles of charge.
7. [ The officer employee may take the assistance of any other officer employee but may not engage a legal practitioner for the purpose, unless the Presenting Officer appointed by the Disciplinary Authority is a legal practitioner, or the Disciplinary Authority having regard to the circumstances of the case, so permits. (Officer employees shall not take the assistance of any other officer employee who has two pending disciplinary cases in hand, in which he is to give assistance).] [Amended w.e.f. 1985 vide Circular No.381/86 dated 10.10.1986]
8. (a) The inquiring Authority shall by notice in writing specify the day on which the officer employee shall appear in person before the inquiring authority.
9. If the officer employee does not plead guilty, the inquiring Authority shall adjourn the case to a later date not exceeding 30 days or within such extended time as may be granted by the lnquiring Authority.
10. [ The Inquiring Authority while adjourning the case as in sub-regulation (9), shall also record by an order that the Officer employee may for the purpose of preparing defence -] [Amended w.e.f. 26.08.2000 vide Circular No.182/2000 dated 13.09.2000.]
11. The Inquiring Authority shall, on receipt of the notice for the discovery or production of the documents, forward the same or copies thereof to the authority in whose custody or possession the documents are kept with a requisition for the production of the documents on such date as may be specified.
12. On the receipt of the requisition under sub-regulation (11), the authority having the custody or possession of requisitioned documents, shall arrange to produce the same before the Inquiring Authority on the date, place and time specified in the requisition:
Provided that the authority having the custody or possession of the requisitioned documents may claim privilege if the production of such documents will be against the public interest or the interest of the Bank. In that event, it shall inform the Inquiring Authority accordingly.13. On the date fixed for the inquiry, the oral and documentary evidence by which the articles of charge are proposed to be proved shall be produced by or on behalf of the Disciplinary Authority. The witnesses produced by the Presenting Officer shall be examined by the Presenting Officer and may be cross-examined by or on behalf of the officer employee. The Presenting Officer shall be entitled to re-examine his witnesses on any point on which they have been cross13 examined, but not on a new matter, without the leave of the Inquiring Authority. The Inquiring Authority may also put such questions to the witnesses, as it thinks fit.
14. Before the close of the case, in support of the charges, the Inquiring Authority may, in its discretion, allow the Presenting Officer to produce evidence not included in the charge sheet or may itself call for new evidence or recall or re-examine any witness. In such case the officer employee shall be given opportunity to inspect the documentary evidence before it is taken on record, or to cross-examine witness, who has been so summoned. The lnquiring Authority may also allow the officer employee to produce new evidence, if it is of opinion that the production of such evidence is necessary in the interests of justice.
15. When the case in support of the charges is closed, the officer employee may be required to state his defence, orally or in writing, as he may prefer. If the defence is made orally, it shall be recorded and the officer employee shall be required to sign the record. In either case a copy of the statement of defence shall be given to the Presenting Officer, if any, appointed.
16. The evidence on behalf of the officer employee shall then be produced. The officer employee may examine himself in his own behalf, if he so prefers, the witnesses produced by the officer employee shall then be examined by the officer employee and may be cross-examined by the Presenting Officer. The officer employee shall be entitled to reexamine any of his witnesses on any points on which they have been cross-examined, but not any new matter without the leave of the lnquiring Authority.
17. The Inquiring Authority may, after the officer employee closes his evidence, and shall, if the officer employee has not got himself examined, generally question him on the circumstances appearing against him in the evidence for the purpose of enabling the officer employee to explain any circumstances appearing in the evidence against him.
18. [ The Inquiring Authority may, after the completion of the production of evidence, hear the Presenting Officer, if any, appointed and the officer employee or permit them to file written briefs of their respective cases within -15- days of the date of completion of the production of evidence, if they so desire.] [Inserted w.e.f. 10.10.1985 vide Circular No.380/86 dated 10.10.1986.]
19. If the officer employee does not submit the written statement of defence referred to in sub-regulation (3) on or before the date specified for the purpose or does not appear in person, or through the assisting officer or otherwise fails or refuses to comply with any of the provisions of these regulations, the Inquiring Authority may hold the inquiry ex-Parte.
20. Whenever any Inquiring Authority, after having heard and recorded the whole or any part of the evidence in an inquiry ceases to exercise jurisdiction therein, and is succeeded by another Inquiring Authority which has, and which exercises, such jurisdiction, the Inquiring Authority so succeeding may act on the evidence so recorded by its predecessor, or partly recorded by its predecessor and partly recorded by itself:
Provided that if the succeeding Inquiring Authority is of the opinion that further examination of any of the witnesses evidence whose evidence has already been recorded is necessary in the interests of justice, it may recall, examine, cross examine and re-examine any such witnesses as herein before provided.21. (i) On the conclusion of the inquiry the Inquiring Authority shall prepare a report which shall contain the following:
7. Action On The Inquiry Report.
- 1. The Disciplinary Authority, if it is not itself the inquiring authority may, for reasons to be recorded by it in writing, remit the case to the Inquiring Authority for fresh or further inquiry and report and the Inquiring Authority shall thereupon proceed to hold the further inquiry according to the provisions of regulation 6 as far as may be.2. The Disciplinary Authority, shall if it disagrees with the findings of the Inquiring Authority on any article of charge, record its reasons for such disagreement and record its own findings on such charge, if the evidence on record is sufficient for the purpose.
3. If the Disciplinary Authority, having regard to its findings on all or any of the articles of charge, is of the opinion that any of the penalties specified in regulation 4 should be imposed on the officer employee it shall, notwithstanding anything contained in regulation 8, make an order imposing such penalty.
4. If the Disciplinary Authority having regard to its findings on all or any of the articles of charge, is of the opinion that no penalty is called for, it may pass an order exonerating the officer employee concerned.
8. Procedure For Imposing Minor Penalties.
- [1. Where it is proposed to impose any of the minor penalties specified in clauses (a) to (e) of Regulation 4, the officer employee concerned shall be informed in writing of the imputations of lapses against him and given an opportunity to submit his written statement of defence within a specified period not exceeding 15 days or such extended period as may be granted by the Disciplinary Authority and the defence statement, if any, submitted by the officer employee shall be taken into consideration by the Disciplinary Authority before passing orders.] [Amended w.e.f. 11.04.1998 vide Circular No.111/98 dated 20.05.1998.]2. Where, however, the Disciplinary Authority is satisfied that an enquiry is necessary, it shall follow the procedure for imposing a major penalty as laid down in regulation 6.
3. The record of the proceedings in such cases shall include -
I. a copy of the statement of imputations of lapses furnished to the officer employee;II. the defence statement, if any, of the officer employee; andIII. the orders of the Disciplinary Authority together with the reasons therefor.9. Communication of Orders.
- Orders made by the Disciplinary Authority under regulation 7 or regulation 8 shall be communicated to the officer employee concerned, who shall also be supplied with a copy of the report of inquiry, if any.10. Common Proceedings.
- Where two or more officer employees are concerned in a case, the authority competent to impose a major penalty on all such officer employees may make an order directing that disciplinary proceedings against all of them may be taken in a common proceeding.11. Special Procedure In Certain Cases.
- Notwithstanding anything contained in regulation 6 or in regulation 7 or in regulation 8 the Disciplinary Authority may impose any of the penalties specified in regulation 4 if the officer employee has been convicted on a criminal charge, or on the strength of facts on conclusions arrived at by a judicial trial.[(Provided that the Officer Employee may be given an opportunity of making a representation on the penalty proposed to be imposed before any order is made).] [Amended w.e.f. 10.12.1988 vide Circular No.17/89 dated 17.01.1989.]12. Suspension.
- 1. An officer employee may be placed under suspension by the competent authority -2. An officer employee shall be deemed to have been placed under suspension by an order of the competent authority -
3. Where a penalty of dismissal, removal or compulsory retirement from service imposed upon an officer employee under suspension is set aside in appeal or on review under these regulations and the case is remitted for further inquiry or action or with any directions, the order of his suspension shall be deemed to have continued in force on and from the date of the original order of dismissal, removal or compulsory retirements and shall remain in force until further orders.
4. Where a penalty of dismissal, removal or compulsory retirement from service imposed upon an officer employee under suspension is set aside or declared or rendered void in consequence of or by a decision of a court of law, and the Disciplinary Authority, on consideration of the circumstances of the case, decides to hold further inquiry against him on the allegations on which the penalty of dismissal, removal or compulsory retirement was originally imposed, the officer employee shall be deemed to have been placed under suspension by the competent authority from the date of the original order of dismissal, removal or compulsory retirement and shall continue to remain under suspension until further orders.
5. (a) An order of suspension may or deemed to have been made under this regulation shall continue to remain in force until it is modified or revoked by the authority competent to do so.
13. Leave During Suspension.
- No leave shall be granted to an officer employee under suspension.14. Subsistence Allowance During Suspension.
- 1. An officer employee who is placed under suspension shall, during the period of such suspension and subject to sub-regulation (a) and (b) entitled to receive payment from the bank by way of subsistence allowance at the following rate, namely: -2. During the period of suspension, an officer employee shall not be entitled to occupation of a rent-free house or free use of the bank's car or receipt of conveyance or entertainment allowance or special allowance.
3. No officer employee of the bank shall be entitled to receive payment of subsistence allowance unless he furnishes a certificate that he is not engaged in any other employment, business, profession or vocation.
4. If, during the period of suspension an officer employee retires by reason of his attaining the age of superannuation, no subsistence allowances shall be paid to him from the date of his retirement.
15. Pay, Allowance and Treatment of Service on Termination of Suspension.
- 1. Where the competent authority holds that the employee has been fully exonerated or that the suspension was unjustifiable, the officer employee concerned shall be granted the full pay to which he would have been entitled, had he not been suspended, together with any allowance of which he was in receipt immediately prior to his suspension, or may have been sanctioned subsequently and made applicable to all officer employees.2. In all cases other than those referred to in sub-regulation (1), the officer employee shall be granted such proportion of pay and allowances as the Competent Authority may direct:
Provided that the payment of allowance under this sub regulation shall be subject to all other conditions to which such allowances are admissible:Provided further that the pay and allowances granted under this sub-regulation shall not be less than the subsistence and other allowances admissible under Regulation 14.3. (a) In a case falling under sub-regulation (1), the period of absence from duty shall, for all purposes, be treated as a period spent on duty;
16. Employees On Deputation From The Central Government, State Governments, Etc.
- 1. Where an order of suspension is made or disciplinary proceeding is taken against an officer employee, who is on deputation to the Bank from the Central Government or the State Government, or Reserve Bank of India or another Public Sector Bank or Banking Company or a Public Financial Institution or an Institution wholly or substantially owned by the Reserve Bank of India or a public financial institution or public undertaking, or a local authority, the authority, lending his services (hereinafter referred to as the "Lending Authority") shall forthwith be informed of the circumstances leading to the order of his suspension, or the commencement of the disciplinary proceedings, as the case may be.2. In the light of the findings in the disciplinary proceedings taken against the officer employee -
3. If the officer employee submits an appeal against an order imposing a minor penalty on him under clause (a) of sub regulation (2), it will be disposed of after consultation with the Lending Authority:
Provided that if there is a difference of opinion between the Appellate Authority and the Lending Authority, the services of the officer employee shall be placed at the disposal of the Lending Authority and the proceedings of the case shall be transmitted to that authority for such action as it deems necessary.17. [Appeal. [Substituted w.e.f. 23.10.2004 vide Circular No.329/2004 dated 23.12.2004.]
- 1. An officer employee may prefer an appeal to the Appellate Authority within 45 days from the date of receipt of the order imposing upon him any of the penalties specified in Regulation 4 or against the order of suspension referred to in regulation 12;Provided that the Appellate authority may entertain the appeal after the expiry of the said period, if it is satisfied that the appellant had sufficient cause for not preferring the appeal in time.2. The appeal shall be presented to the Appellate Authority with a copy being forwarded by the appellant to the authority which made the order appealed against. It shall contain all material statements and arguments on which the appellant relies but shall not contain any disrespectful or improper language, and shall be complete in itself.
3. The authority which made the order appealed against shall, on receipt of a copy of the appeal from the appellant, forward the same with its comments thereon together with the relevant records to the Appellate authority within a period not exceeding forty five days from the date of receipt of the appeal.
4. The Appellate authority shall on receipt of the comments and records of the case from the authority whose order is appealed against, consider whether the order of suspension/ findings are justified or whether the penalty is excessive or inadequate and pass appropriate orders. The Appellate authority may pass an order confirming, enhancing, reducing or setting aside the penalty/ suspension or remitting the case to the authority which imposed the penalty or to any other authority with such directions as it may deem fit in the circumstances of the case].
[Provided that:5. [ The Appellate authority shall dispose of the appeal within a period of ninety days from the date of its receipt from the appellant] [Substituted w.e.f. 23.10.2004 vide Circular No.329/04 dated 23.12.2004.]:
Provided that the time limit specified in this regulation shall not apply to cases having a vigilance angle and where major/minor penalty proceedings against the officer employee have commenced on recommendations of the Police or Central Bureau of Investigation or Central Vigilance Commission, as the case may be, investigating the matter.6. The cases lying pending over ninety days shall be reviewed periodically by the Appellate authority and reasons for non-disposal of the cases shall be recorded in writing.
18. Review.
- [(a) Notwithstanding anything contained in these regulations, the Reviewing Authority may at any time within six months from the date of the final order, either on his own motion or otherwise review the said order, when any new material or evidence which could not be produced or was not available at the time of passing the order under review and which has the effect of changing the nature of the case, has come or has been brought to his notice and pass such orders thereon as it may deem fit.] [Amended vide Circular No.138/2001 dated 07.07.2001.]Provided that -19. Consultation With Central Vigilance Commission.
- The Bank shall consult the Central Vigilance Commission wherever necessary, in respect of all disciplinary cases having a vigilance angle.20. Service of Orders, Notices, Etc.
- Every order, notice and other process made or issued under these regulations shall be served in person on the officer employee concerned or communicated to him by registered post at his last known address.21. Power To Relax Time Limit and To Condone Delay.
- Save as otherwise expressly provided in these regulations, the authority competent under these regulations to make any order may, for good and sufficient reasons or if sufficient cause is shown, extend the time specified in these regulations for anything required to be done under these regulations or condone any delay.22. Repeal and Saving.
- 1. Every rule, regulation, bye-law or every provision in any agreement or a resolution corresponding to any of the regulations herein contained and in force immediately before the commencement of these regulations and applicable to the officer employee is hereby repealed.2. Notwithstanding such repeal -
| Disciplinary Authority | Appellate Authority | Reviewing Authority | |
| Scale-I to III | Assistant General Manager or in his absenceDeputy General Manager | Deputy GeneralManager,Head Office or in hisabsence General Manager, Head Office.In cases where the Deputy General Manager isthe Disciplinary Authority, the Appeal shall lie to the GeneralManager, Head Office. | General Manager, Head Office or in case he isfunctioning as Appellate Authority, the Executive Director. |
| Scale IV & V | General Manager | Executive Director or in his absenceManagingDirector & CEO | Managing Director & CEOor in case heis functioning as Appellate Authority, the Committee of the Board |
| Scale VI | Executive Director or in his absenceManagingDirector & CEO | Managing Director & CEOor in hisabsence or in case he is functioning as DA, Committee of theBoard. | Board |
| Scale VII | Managing Director & CEOor in hisabsence Executive Director | Committee of Board | Board |