Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 1, Cited by 0]

Telangana High Court

Andhra Pradesh Regional Rural Banks ... vs Union Of India on 27 September, 2023

        THE HON'BLE THE CHIEF JUSTICE ALOK ARADHE
                                    AND
         THE HON'BLE SRI JUSTICE N.V.SHRAVAN KUMAR


        WRIT PETITION Nos.4819 and 6463 of 2003

COMMON ORDER:

(Per the Hon'ble the Chief Justice Alok Aradhe) Ms. Vedula Chitralekha, learned counsel for the petitioner in W.P.No.4819 of 2003.

None appears for the petitioners in W.P.No.6463 of 2003.

Mr. Mujeeb Kumar Sadasivuni and Ms. V.Uma Devi learned counsel for the respondents.

2. Petitioners in these writ petitions are registered associations of the officers and employees of the Regional Rural Banks.

3. In these writ petitions, petitioners have assailed the validity of the proceedings dated 30.01.2003 and circular dated 04.04.2003 by which the officers and employees of the Regional Rural Banks have been deprived of the benefit 2 of computer increment. The petitioners seek a direction to the banks that they are entitled to the computer increment at par with the employees of the State Bank of Hyderabad.

4. We have heard learned counsel for the parties at length.

5. The issue involved in these writ petitions is no longer res integra. The Karnataka High Court in All India Regional Rural Bank Employees Association v. Union of India, Department of Economic Affairs (Banking Division) (W.P.No.20034 of 2003, dated 22.03.2011) held as under:

Insofar as the claim for computer increment is concerned, the objection by the respondents to the same on the ground that in terms of a Circular of the year 1993, since the NABARD was of the view that a computer programme in RRBs is planned for 50% of its branches and that infrastructure available in all the branches is poor and inadequate cannot be a ground for denial of the same. The respondent-bank has not indicated the reason why it has not extended this increment even after the admitted circumstance that there is full computerization of the bank since May 2007 and that it has extended the benefit of computer allowance while denying the computer increment from 3 the date. Therefore, the petitioners have made out a case for receiving the benefit of computer increment which was provided to the employees of the sponsor banks.

6. The aforesaid decision of the Karnataka High Court has become final and was taken note of by the Hon'ble Supreme Court in Union of India v. Gramin Bank Pensioners Samiti (SLP (C) No.39288 of 2012 with W.P.(C) No.210 of 2013 and T.C.(C) No.38 of 2015, dated 25.04.2018). The Hon'ble Supreme Court had directed the Union of India to implement the judgment in respect of the Regional Rural Banks within a stipulated time limit. The relevant extract of the order passed by the Hon'ble Supreme Court reads as under:

SLP(C) No.39288/2012

Applications for impleadment are allowed. The Union of India is before this court, aggrieved by the judgment of the Division Bench of the High Court of Rajasthan dated 23.08.2012 passed in D.B.Civil Special Appeal (W) No.2021/2011. The Division Bench has declined to interfere with the judgment of the learned single judge dated 15.09.2011.
Be that as it may, it is seen from the judgments of the High Court of both Single and Division Benches that the same is passed following the judgment of the High Court of Karnataka dated 22.03.2011 and the appeal 4 filed by the Union of India against the judgment of the learned Single Judge dated 22.03.2011 before the Division Bench has been dismissed. It is pointed out by the learned senior counsel for the respondent(s) that the dismissal was set aside and the same was restored on 07.09.2012 and thereafter the same was dismissed again for non-prosecution on 13.01.2014. Thus, the judgment of the High Court of Karnataka has become final as against the appellant/Union of India. The High Court of Judicature for Rajasthan at Jodhpur has only followed that judgment of the High Court of Karnataka, which has otherwise become final.

In that view of the matter, SLP(C) No.39288/2012 is dismissed.

Pending application(s), if any shall stand disposed of.

W.P.(C) No.210/2013 & T.C.(C) No.38/2015 In view of the order passed in SLP(C) No.39822/2012, no separate orders are required to be passed in W.P.(C) No.210/2013 and T.C.(C) No.38/2015. They are, accordingly, disposed of with directions to the Union of India to implement the judgment in respect of all the regional rural banks expeditiously and at any rate within three months from the date of production of a copy of this judgment.

7. Thus, it is evident that the petitioners who are associations of the Regional Rural Banks are entitled to the similar benefit.

5

8. The impugned proceedings dated 30.01.2003 and circular dated 04.04.2003 insofar it pertains to the petitioners are hereby quashed. The respondents are directed to accord the benefit of the computer increment to the petitioners from the date from which their banks were fully computerised.

9. Accordingly, the writ petitions are allowed.

Miscellaneous applications pending, if any, shall stand closed. However, there shall be no order as to costs.

______________________________________ ALOK ARADHE, CJ ______________________________________ N.V.SHRAVAN KUMAR, J 27.09.2023 vs