Wednesday, 03, Jun, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Suresh Bhimrao Jadhav And Anr vs The Union Of India And Ors
2017 Latest Caselaw 8671 Bom

Citation : 2017 Latest Caselaw 8671 Bom
Judgement Date : 14 November, 2017

Bombay High Court
Suresh Bhimrao Jadhav And Anr vs The Union Of India And Ors on 14 November, 2017
Bench: R.V. Ghuge
                                                 WP/7557/2008 & ANR
                                    1

           IN THE HIGH COURT OF JUDICATURE OF BOMBAY
                      BENCH AT AURANGABAD

                     WRIT PETITION NO. 7557 OF 2008
                                  WITH
                   CIVIL APPLICATION NO. 5676 OF 2017

 1. Suresh Bhimrao Jadhav
 Age 32 years, Occ. Unemployed,
 R/o C/o Pathan House, Galli No.5, 
 Opp. Nitin Maniyar Hospital,
 Sanjay Nagar, Mukundwadi,
 Aurangabad.

 2. Smt. Kasturbai wd/o Bhimrao 
 Jadhav, Age 55 years, Occupation
 Household, R/o As above.                      ..Petitioners

 Versus

 1. The Union of India
 through its Secretary,
 Finance Department,
 New Delhi

 2. The Branch Manager,
 Union Bank of India
 Br. Rohilagadh, Tq. Ambad,
 District Jalna.

 3. The Senior Manager,
 Union Bank of India,
 Human Resources and 
 Management Department,
 Terminal Benefits Division,
 DRF Section, Central office,
 239, 8th Floor, 
 Vidhan Bhawan Marg,
 Nariman Point, 
 Mumbai 400021

 4. The Senior Registrar (H.R.M.)
 Union Bank of India,
 Human Resources and 




::: Uploaded on - 16/11/2017                  ::: Downloaded on - 17/11/2017 01:50:32 :::
                                                        WP/7557/2008 & ANR
                                      2

 Management Department,
 Regional Office, Nasik, S.No.730,
 First Floor, BYK College Compound
 College Road, Nasik. 400005.

 5. The Deputy General Manager,
 Union Bank of India, Human 
 Resources Management Department,
 Man Power, Planning and
 Recruitment Division, 8th Floor,
 Union Bank Bhavan, Nariman Point,
 Mumbai 400021.                                       ..Respondents

                                    ...
                Advocate for Petitioners : Shri Garud V.B. 
               ASG for Respondent 1 : Shri S.B.Deshpande
             Advocate for Respondents 2 to 5 : Shri Natu S.V.
                                    ...

       CORAM : RAVINDRA V. GHUGE & SUNIL K. KOTWAL, JJ.

Dated: November 14, 2017 ...

ORAL JUDGMENT : (PER RAVINDRA V. GHUGE, J.):-

1. Since we have heard the learned Advocates for the

respective sides finally on the Writ Petition, the Civil Application

No.5676 of 2008 praying for listing the petition for final hearing

does not survive and stands disposed off.

2. The petitioners are the L.Rs. of the deceased Shri

D.S.Jadhav, who was working as a Daftari with the respondent /

Union Bank of India. Grievance is that since he has passed away

on 18.2.2003, the petitioners are entitled for the Death Relief Fund

WP/7557/2008 & ANR

Scheme ("DRFS") that was modified w.e.f. 1.1.2003 and as such

would have been entitled to Rs.2,00,000/- owing to the demise of

the said employee.

3. We have considered the strenuous submissions of Shri

Garud, learned Advocate for the petitioners, Shri Natu, learned

Advocate on behalf of respondent No.2 / Union Bank of India and

the learned ASG of India on behalf of the Union of India.

4. There is no dispute that the DRFS was in vogue prior to the

modified scheme having been introduced on 1.1.2002. The

deceased employee was charged with remaining unauthorizedly

absent, continuously, along with the charge of accepting a bribe or

illegal gratification from a customer. He was awarded the

punishment of dismissal from service without notice effective from

30.8.2001. He preferred a departmental appeal, challenging the

proportionality of the punishment. By the order dated 11.7.2002,

the punishment of dismissal from service was reduced to

punishment of reduction of the basic pay by two stages with

cumulative effect. Record reveals that the deceased was called

upon to report for duties by letter dated 15.7.2002 and the letter

dated 24.7.2002. He was posted as a Peon with the Jalna Branch

WP/7557/2008 & ANR

and was directed to report to the Senior Manager of the Jalna

Branch.

5. The grievance of the petitioners is that though the deceased

attempted to report for duties, pursuant to the allotment of work at

the Jalna Branch, the respondent / Bank deliberately restrained

him from joining duties and kept him at bay. He was not allowed

to join duties and subsequently, he has passed away on 18.2.2002.

It is, therefore, contended that it should be presumed that the

deceased was on duty.

6. Learned counsel for the Bank submits that despite directions

to the deceased to report for duties, for reasons best known to him,

he has not joined duties. Consequentially, he did not report for

work till he passed away on 18.2.2002.

7. In the above backdrop, we have no hesitation to conclude

that the dismissal of the deceased was withdrawn by the Bank and

the said punishment was replaced by the punishment of reduction

of his basic pay by two stages, due to which there would be no

break in service. Since he was served with the dismissal order, he

naturally was kept away from work and as the dismissal was

WP/7557/2008 & ANR

replaced with reduction of basic pay by two stages, thereby

granting him reinstatement, it would tantamount to the deceased

having been reinstated from the date of his order of dismissal,

considering the Doctrine of Relation Back. The reviewed order of

punishment dated 11.7.2002 would relate back to the date of

dismissal which is 30.8.2001.

8. The petitioners are unaware, as to whether the deceased

employee was paid his salary by reduction of his pay by two stages

for this period. We, therefore, are not dealing with this aspect of

actual payment since no prayer has been putforth by the petitioners

and instead, we permit the petitioners to make a representation to

the respondent No.2 / Bank.

9. In so far as the modified Scheme is concerned, it is

necessary to conclude as to whether the deceased was deliberately

kept away from work even after issuance of two orders of

reinstatement. The deceased had written a letter dated 25.9.2002

to the Bank admitting that he has received the order of

reinstatement. He has, however, stated that his wife was seriously

ill and his elder son was suffering from epilepsy and both of them

are frequently required to make rounds to the hospital for

WP/7557/2008 & ANR

treatment. He, therefore, prayed for a loan so as to sustain the

medical expenses and to deposit certain portions towards the over

draft and provident fund along with gratuity. If the Bank had

restrained the deceased from reporting for duties after promptly

issuing the order of reinstatement dated 15.7.2002 after reviewing

the punishment on 11.7.2002, the deceased would have surely

mentioned in his representation dated 25.9.2002 that though he

has reported for duties, the management is restraining him from

joining and is precluding him from performing his duties. In the

absence of any such grievance, we are unable to conclude that the

Bank had deliberately prevented the deceased from reporting for

duties.

10. There is no dispute that the deceased was contributing to

the DRFS prior to the modification, till he was dismissed from

service on 30.8.2001. For the said contribution / subscription, it is

admitted that the Bank has paid the petitioners the amount of DRF

as per the old Scheme, when he had contributed regularly.

11. By the modified Scheme, the assured amount of DRF was

Rs.2,00,000/- w.e.f. 1.1.2003, subject to the contribution for a

period of six months. Those members of the earlier DRFS were

WP/7557/2008 & ANR

automatically treated to be the members of the modified DRFS.

The condition, however, was uninterrupted payment of

subscription and any interruption for a period of six months or

more would result in the cessation of the membership of such an

employee from the DRFS. Naturally, the deceased ceased to be

member of the DRFS after 30.8.2001, when he was dismissed.

12. After he was reinstated by the order dated 11.7.2002,

notwithstanding that he has not reported for duties, he would have

been deemed to be the member of the modified Scheme, provided,

he would have paid the contribution atleast from the date of his

reinstatement, if not for the intervening period from 30.8.2001 till

11.7.2002. The deceased has not deposited the contribution from

the date of his reinstatement till he passed away on 8.2.2003,

thereby, leading to the cessation of his membership of the earlier

Scheme. Consequentially, his membership could not be carried

forward under the modified Scheme.

13. In the light of the above, we do not find any merit in this

petition. The same is, therefore, dismissed. Rule is discharged.

14. We make it clear that we have not expressed an opinion

WP/7557/2008 & ANR

about whether the petitioners would be entitled to the actual

reduced salary since the learned counsel for the respondent / Bank

submits that that period was treated as loss of pay and allowances

as a punishment along with reduction of pay by two stages with

cumulative effect. As such, if a representation is made by the

petitioners, respondent No.2 / Bank will consider the same on its

own merits, expeditiously.

( SUNIL K. KOTWAL, J. ) ( RAVINDRA V. GHUGE, J. )

...

akl/d

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : MAIMS

 
 
Latestlaws Newsletter