Citation : 2014 Latest Caselaw 4956 Del
Judgement Date : 30 September, 2014
*IN THE HIGH COURT OF DELHI AT NEW DELHI
% Date of decision: 30th September, 2014
+ W.P.(C) No.5118/2014 & CM No.10204/2014 (for stay).
GURGAON GRAMIN BANK OFFICER'S
ASSOCIATION ..... Petitioner
Through: Mr. Ravinder Kumar Yadav, Adv.
Versus
UNION OF INDIA & ORS. ..... Respondents
Through: Mr. Sanjay Jain, ASG with Mr. Amit
Tandon, Mr. Amit Mahajan & Ms.
Aastha Jain, Advs. for UOI.
Mr. V. Sudheer & Mr. Alvin, Advs.
for Syndicate Bank.
AND
+ W.P.(C) No.8146/2013, CMs No.17191/2013 (for stay) &
1593/2014 (for directions).
GURGAON GRAMIN BANK OFFICER'S
ORGANIZATION ..... Petitioner
Through: Mr. Barun Kumar Sinha with Ms.
Pratibha Sinha, Advs.
Versus
UNION OF INDIA & ORS. ..... Respondents
Through: Mr. Sanjay Jain, ASG with Mr. Amit
Tandon, Mr. Amit Mahajan & Ms.
Aastha Jain, Advs. for UOI.
Mr. V. Sudheer & Mr. Alvin, Advs.
for Syndicate Bank.
AND
W.P.(C) No. 5118/2014, W.P.(C) No. 8146/2013 & W.P.(C) No.5482/2014 Page 1 of 14
+ W.P.(C) No. 5482/2014, CMs No.10886/2014 (for stay) .
GURGAON GRAMIN BANK WORKERS
ORGANIZATION ..... Petitioner
Through: Ms. Maneesha Dhir, Adv.
Versus
UNION OF INDIA & ORS ..... Respondents
Through: Mr. Sanjay Jain, ASG with Mr. Amit
Tandon, Mr. Amit Mahajan & Ms.
Aastha Jain, Advs. for UOI.
Mr. V. Sudheer & Mr. Alvin, Advs.
for Syndicate Bank.
CORAM :-
HON'BLE THE CHIEF JUSTICE
HON'BLE MR. JUSTICE RAJIV SAHAI ENDLAW
RAJIV SAHAI ENDLAW, J.
1. W.P.(C) No.5118/2014 is filed as a Public Interest Litigation impugning
the Notification dated 29th November, 2013 bearing F.No.7/9/2011-RRB and
the letter dated 13th November, 2013 bearing F.No.7/09/2011-RRB, both of the
Ministry of Finance, Department of Financial Services inter alia having the
effect of amalgamating the Gurgaon Gramin Bank (GGB) and the Haryana
Gramin Bank (HGB). The said writ petition came up first before us on 13 th
August, 2014 when upon our enquiring from the counsel for the petitioner as to
how this Court had the territorial jurisdiction to entertain the petition and / or as
to how this Court was the forum conveniens for entertaining the petition, the
counsel informed that an identical issue as involved in the said petition was also
pending consideration in W.P.(C) No.8146/2013 pending before a Single Judge
of this Court. We accordingly directed W.P.(C) No.8146/2013 also to be listed
before us.
2. W.P.(C) No.8146/2013 has been filed claiming the same relief as in
W.P.(C) No.5118/2014 supra. The same came up before a learned Single Judge
of this Court on 19th December, 2013 when upon doubt being expressed as to
the maintainability thereof, the counsel for the petitioner sought adjournment.
Thereafter the said writ petition was being listed from time to time for
preliminary hearing, till it was listed, as per the aforesaid directions, before us.
3. During the hearing of the aforesaid two petitions on 27th August, 2014 it
was disclosed that W.P.(C) No.5482/2014 entailing the same issue was also
pending consideration before the learned Single Judge. We accordingly
directed W.P.(C) No.5482/2014 also to be listed before us and find the same
also to be claiming the same relief as the other two petitions and notice thereof
also having not been issued as yet.
4. We accordingly, with the consent of the counsels in all the three
petitions, on 19th September, 2014 heard arguments on admission, particularly
on the aspects aforesaid of territorial jurisdiction and forum conveniens and
reserved orders.
5. Both, GGB and HGB were Regional Rural Banks (RRBs) established
under the Regional Rural Banks Act, 1976 (RRB Act). While GGB was
established in the year 1976 under the sponsorship of Syndicate Bank, HGB
came into existence on 21st December, 2005 on amalgamation of three other
Regional Rural Banks namely Haryana Kshetriya Gramin Bank, Hissar Sirsa
Kshetriya Gramin Bank and Ambala Kurukshetra Gramin Bank and is
sponsored by the Punjab National Bank (PNB).
6. Section 23A of the RRB Act provides for amalgamation of RRBs by
Notification in the Official Gazette, if the Central Government, after
consultation with the National Bank i.e. the National Bank for Agriculture and
Rural Development (NABARD), the concerned State Government and the
sponsor Banks, is of the opinion that it is necessary in public interest or in the
interest of the development of the area served by any Regional Rural Bank or in
the interest of the Regional Rural Banks themselves that two or more Regional
Rural Banks should be amalgamated into a single Regional Rural Bank.
7. It is inter alia the case of the petitioners:-
(a) that the Department of Financial Services of the Government of
India on or about 14th November, 2011 initiated a proposal for
amalgamation of smaller RRBs into a single bigger RRB within a
State, with respect to 18 States and including of amalgamation of
GGB with HGB;
(b) that NABARD opined against the amalgamation of GGB and
HGB and alternatively opined that Syndicate Bank may be
designated as the Sponsor Bank after amalgamation of GGB with
HGB, as PNB is having status of Sponsor Bank in five States as
against Syndicate Bank which is having Sponsor Bank status only
in two States;
(c) Syndicate Bank also strongly opposed the amalgamation of GGB
and HGB and alternatively suggested that it be given the
sponsorship of the amalgamated Bank;
(d) the Government of the State of Haryana was in favour of
amalgamation of GGB and HGB and further stated that the
amalgamated bank be advised to address the issues of making
adequate allocations for corporate social responsibility activities;
(e) general public of the area of operation of GGB gave
representations that GGB is rendering good services to its
customers and expressing an apprehension that after amalgamation
the services of the amalgamated bank to the customers would be
adversely affected; and,
(f) that though in the process of decision making, sponsorship of the
amalgamated bank on amalgamation of GGB and HGB was
proposed to be given to Syndicate Bank but upon a letter from the
Chief Minister, Government of Haryana, the Government of India
without considering the provision and spirit of Section 23A of the
RRB Act, vide impugned letter dated 13th November, 2013
approved amalgamation of GGB and HGB with sponsorship of
PNB and issued the impugned Notification dated 29th November,
2013 of amalgamation of GGB with HGB to form Sarva Haryana
Gramin Bank (SHGB) under the sponsorship of PNB.
8. While the contention of the petitioner in W.P.(C) No.8146/2013 and
W.P.(C) No.5482/2014 and which petitioners are associations of officers and
workers of GGB, besides of the said amalgamation being contrary to law and a
procedure prescribed therefor, is that the amalgamation affects the service
conditions of their members, the contention of the petitioner in W.P.(C)
No.5118/2014 and which petitioner is also an association of officers of GGB,
besides being to the effect that the amalgamation will affect the rights and
interests of its members also, is that the amalgamation also affects the rights
and interests of other residents of the area earlier under the operation of GGB.
9. The counsels for the petitioners in response to the query raised by us of
territorial jurisdiction, have urged that this Court would have territorial
jurisdiction to entertain the petition as the decision making authority for
amalgamation is the Central Government having situs within the jurisdiction of
this Court. It is further contended that even PNB has its Head Office within the
territorial jurisdiction of this Court. We may record that besides the Union of
India (UOI) and PNB, i) GGB, ii) HGB (though both have since ceased to
exist); iii) SHGB; iv) State of Haryana, Chandigarh; v) NABARD, Mumbai;
and, vi) Syndicate Bank, Bangalore, have also been impleaded as respondents
to all the three petitions.
10. A Five Judge Bench of this Court in M/s Sterling Agro Industries Ltd.
Vs. Union of India AIR 2011 Delhi 174 has held:-
(i) the concept of forum conveniens fundamentally means that it is
obligatory on the part of the Court to see the convenience of all the
parties before it;
(ii) the convenience in its ambit and sweep would include the
existence of more appropriate forum, expenses involved, the law
relating to the lis, verification of certain facts which are
necessitous for just adjudication of the controversy and such other
ancillary aspects;
(iii) the principle of forum conveniens in its ambit and sweep
encapsulates the concept that a cause of action arising within the
jurisdiction of the Court would not itself constitute to be the
determining factor compelling the Court to entertain the matter;
(iv) while exercising jurisdiction under Articles 226 and 227 of the
Constitution of India, the Court cannot be totally oblivious of the
concept of forum conveniens; and,
(v) while entertaining a writ petition, the doctrine of forum conveniens
and the nature of cause of action are required to be scrutinized by
the High Court depending upon the factual matrix of each case.
11. Applying the aforesaid principles, we are of the opinion that this Court is
not the best suited / equipped Court and not the forum conveniens to decide the
cause of action on which all the writs are based and the High Court of Punjab
and Haryana would be a more suitable Court to entertain the lis, for the
following reasons:-
A. the cause of action pleaded in the petitions, for seeking the relief
impugning the letter dated 13th November, 2013 and the
Notification dated 29th November, 2013 of the Central
Government, is of the same, either prejudicially affecting the
service conditions of the members of each of the petitioners or the
effect and impact thereof being prejudicial to the interest of the
public; the public to whose interest amalgamation is averred to be
prejudicial is the public residing in the area of operation of the
GGB i.e. people living in the State of Haryana; similarly the cause
of action for the relief on the ground of the amalgamation affecting
the service conditions of the members of the petitioners but also
has to accrue at the place where the employer was situated i.e.
Gurgaon and even if it be assumed that some of the members of
the petitioners may be residing at Delhi, the same would still not
vest Delhi with jurisdiction;
B. The RRB Act was enacted to provide for incorporation, regulation
and winding up of RRBs with a view to developing the rural
economy by providing, for the purpose of development of
agriculture, trade, commerce, industry and other productive
activities in the rural areas, credit and other facilities, particularly
to the small and marginal farmers, agricultural laborers, artisans
and small entrepreneurs;
C. The Notification for establishment of any RRB, under Section 3(1)
of the RRB Act, is also required to specify the local limits within
which such RRB shall operate; it is thus not as if the RRB once
established can have operations over any area; though again the
petitions do not specify but it can safely be assumed that the area
of operation of GGB, making grievance of amalgamation whereof
with HGB this petition is filed, must have been within the State of
Haryana only and could not have extended to Delhi;
D. that vide Section 18(2)(b) of the RRB Act also, the RRBs can
undertake business of granting loans and advances within its
notified area only;
E. the criteria laid down in Section 23A of the RRB Act for
amalgamation of RRBs is also of public interest or interest of
development of the area served by the RRB; thus the challenge
made in these petitions to the amalgamation of GGB and HGB to
form SHGB has to be tested on the anvil of public interest of the
area which GGB was serving and which is situated in Haryana; it
is but just and proper that the same be tested by the High Court of
Punjab and Haryana and not by this Court;
F. that the allegation in the petitions also is inter alia of the Central
Government having blindly followed the opinion and views of the
State Government i.e. of the Government of Haryana; the actions
of the Government of the State of Haryana are best left to be tested
by the High Court of that State rather than by the High Court of
another place;
G. the Central Government is omnipresent throughout the country and
is not confined to Delhi only; it is thus not as if the Central
Government cannot be sued in the High Court of the States of
Punjab and Haryana;
H. the High Court of the State of Haryana has a more proximate
connection to the lis, than this Court; and,
I. the action of the Central Government of amalgamation of RRBs,
besides with the consultation of the State Government - in this
case the Government of the State of Haryana, is also to be in
consultation with NABARD; according to the petitioners also, the
Head Office of NABARD is outside the territorial jurisdiction of
this Court i.e. in Mumbai.
12. The arguments of the counsels for the petitioners during the hearing
indicated that the grievance of the petitioners is more qua the PNB instead of
Syndicate Bank having been made the sponsor bank of the amalgamated
SHGB; Syndicate Bank also is stated to be having its Head Office at Bangalore,
outside the territorial jurisdiction of this Court; thus out of eight respondents
impleaded, only two i.e. UOI and PNB are stated to be having office at Delhi.
13. We had during the hearing wondered as to why, inspite of the aforesaid,
the petitions have been filed in this Court and had enquired from the counsel
whether any challenge as made in these petitions had been made in the High
Court of Punjab and Haryana and the fate thereof. None of the counsels were
able to make any statement in this regard.
14. Though the counsels for the petitioners during the hearing did not cite
any case law but post hearing have filed copies of judgments in Lt. Col.
Khajoor Singh Vs. The Union of India AIR 1961 SC 532 and Jayaswals
NECO Limited Vs. Union of India MANU/DE/8079/2007, without however
specifying or highlighting as to on which part of the said judgments reliance is
being placed upon. In any case, the said judgments being of the time prior to
the judgment of the Five Judge Bench of this Court in M/s Sterling Agro
Industries Ltd. (supra), we do not need to go into the same.
15. We accordingly refuse to exercise our discretionary jurisdiction under
Article 226 of the Constitution of India vis-à-vis the grievance made in these
petitions and dismiss the writ petitions on the ground of this Court being not the
Court of appropriate territorial jurisdiction and / or the forum conveniens to
adjudicate the lis as raised in these petitions and the Courts / Fora in the State
of Haryana being more apposite to entertain and consider the said disputes.
16. We may record that the counsels during the hearing had raised certain
other contentions also on merits but which are not being discussed by us,
having decided not to entertain these petitions.
No costs.
RAJIV SAHAI ENDLAW, J
CHIEF JUSTICE
SEPTEMBER 30, 2014 pp
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!