Supreme Court of India
Mundrika Dubey & Ors vs State Of Bihar & Ors on 21 February, 2008
Equivalent citations: AIR 2008 SUPREME COURT 1533, 2008 AIR SCW 1646, 2008 LAB. I. C. 1718, 2008 (2) AIR JHAR R 696, 2008 (3) SRJ 109, 2008 (2) SERVLJ 458 SC, 2008 (2) SCALE 684, 2008 (4) SCC 458, (2008) 118 FACLR 826, (2008) 2 LAB LN 631, (2008) 3 MAD LJ 300, (2008) 2 SERVLR 667, (2008) 2 SCALE 684, (2008) 1 CURLR 782, (2008) 2 BANKCLR 258
Author: Harjit Singh Bedi
Bench: Tarun Chatterjee, Harjit Singh Bedi
CASE NO.: Appeal (civil) 1468 of 2008 PETITIONER: Mundrika Dubey & Ors RESPONDENT: State of Bihar & Ors DATE OF JUDGMENT: 21/02/2008 BENCH: TARUN CHATTERJEE & HARJIT SINGH BEDI JUDGMENT:
J U D G ME N T CIVIL APPEAL NO 1468 / 2008 (arising out of SLP ) No. 7972/2006) HARJIT SINGH BEDI,J.
1. Leave granted.
2. This appeal is directed against the order dated December 7, 2005 of the Division Bench of the Patna High Court whereby the judgment of the learned Single Judge dated October 12, 2004 dismissing the Writ Petition has been confirmed. The facts of the case are as under:
3. The appellants were appointed as Class IV employees i.e. Peons in the respondent-Bank in the year 1971. They have been compulsorily retired by the Bank vide order dated June 5, 2004 made purportedly under Rules 232 and 235 of the Bihar Rajya Shakari Bhumi Vikas Bank Samiti (hereinafter referred to as the "Rules"). Aggrieved against the order dated June 5, 2004, the appellants filed several writ petitions in the Patna High Court raising pleas, inter-alia, that the action taken by the Bank was not justified under Rule 232 as they had not been retired compulsorily on the ground of inefficiency and that Rule 235 was not a source of power so as to justify an order of compulsory retirement as it only dealt with the grant of contributory provident fund and gratuity to those employees who had reached the age of 50 years and had completed 30 years of service at the time of retirement. In response to the notice issued by the High Court, the respondent-Bank filed its reply. It was, inter-alia, pointed out that the Bank was grossly over-staffed and being inefficiently run with the result that it had sustained huge losses that had brought it to a precarious financial position, and that before the action had actually been taken against the appellants, a committee had been set-up which had examined the entire structure of the Bank and as a follow- up a large number of offices and Branch Offices had been closed and a consequent re-structuring made of those which still continued to operate. It was further highlighted that the over-staffing of the Bank was evident as against the total requirement of 166 Peons, 507 had in fact been appointed and that the decision to compulsorily retire the appellants had been taken with hesitation and as one of the measures necessary to ensure the survival of the Bank. It was also pointed out that the Board of Directors in its meeting held on December 24, 2003 had examined the relevant facts and concluded that in the first phase, compulsory retirement should be ordered of lower grade employees who had completed 30 years of service and 50 years of age. A copy of these proceedings have been appended as Annexure P-1 to the Paper Book.
4. The learned Single Judge in his judgment dated October 12, 2004 accepted the explanation tendered by the respondent insofar as the factual aspect was concerned and also observed that Rule 232 was not applicable in such a case whereas Rule 235 was in fact applicable and accordingly dismissed the Writ Petition, as already mentioned above. The appeal filed before the Division Bench of the High Court was also dismissed.
5. Ms. Priya Hingorani, the learned counsel for the appellants has forcefully argued that Rule 235 on which the respondents had placed reliance for dispensing with the services of the appellants by way of compulsory retirement was not in fact a source of power as it only dealt with the payment of gratuity and provident fund to a certain category of employees and that it was only under Rule 232 that an employee could be compulsorily retired and that too on the ground of inefficiency and as it was not the case of the respondent-Bank that the appellants were inefficient, the impugned action was unjustified. It has also been urged that the appellants had put in more than 30 years of service with the Bank and if any re-structuring was to be made so as to make Bank's working more efficient, it would have been appropriate to dispense with the staff at the top i.e. senior officers of the Bank rather than the low paid Class IV employees such as the appellants.
6. These arguments have been controverted by Shri Shravan Kumar, the learned senior counsel for the respondents who has pointed out that Rule 235 was itself the source of power and operated in a field different from Rule 232 and that it was not for this Court to interfere so as to determine as to which employee should be retrenched first, and who later, as this was a matter for the internal administration of the Bank.
7. We have heard the learned counsel for the parties and gone through the record. Rules 232 and 235 are reproduced hereinbelow:
"Rule 232: The Bank may, any bank employee who has committed 21 years of duty and 25 years of total service calculated from the date of his first appointment to retire from the Bank's services if it is considered that the efficiency or conduct of the employee is not such as to justify his retention in service. Where any bank employee is so required to retire, no claim to any special compensation shall be entertained.
Rule 235: A person who retires voluntarily or is required to be retired compulsorily in bank's interest on reaching the age of 50 years completing 30 years of service shall be entitled to contributory provident fund and gratuity as admissible."
8. Concededly the action against the appellants has not been taken under Rule 232 which deals with the compulsory retirement of an employee who has put in 21 years of duty and 25 years of total service if it is considered that the efficiency or the conduct of the employee does not justify his retention in service. Rule 235 however talks about compulsory retirement in the Bank's interest of those who have reached the age of 50 years and have completed 30 years of service and also talks about the benefit of contributory provident fund and gratuity, as admissible to such employees. Undoubtedly, action under Rule 232 can only be taken if the employee concerned is inefficient or is guilty of misconduct whereas the scope of Rule 235 is much wider and compulsory retirement can be ordered in the Bank's interest. The fact that the two Rules operate in different fields is also clear from the varying qualifying service and that those who retire under Rule 235 are given some additional financial benefits as a solatium for having to go despite the fact that their efficiency has in no manner been impaired and merely because Rule 235 also talks about the payment of contributory provident fund and gratuity it does not take away the right to retire compulsorily those who have reached the age of 50 years and have completed 30 years of service and whose retirement is in the Bank's interest. We therefore endorse the observations of the High Court that the action taken was justified under Rule 235, as correct.
9. We are equally of the opinion that it is not for this Court to opine as to who should be retained in service and who should be retired and at what stage and situation as this is a matter to be left to the exclusive discretion of the employer. The facts of the case show that the Bank was not only heavily over staffed but was also running into huge losses and substantial pruning which would undoubtedly be hurtful, was required for its survival.
10. We accordingly find no merit in the appeal. Dismissed with no order as to costs.