Friday, 15, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

M.Nagaraj vs The Zonal Manager / Appellate ...
2022 Latest Caselaw 3792 Mad

Citation : 2022 Latest Caselaw 3792 Mad
Judgement Date : 28 February, 2022

Madras High Court
M.Nagaraj vs The Zonal Manager / Appellate ... on 28 February, 2022
                                                                              W.A(MD)No.118 of 2022

                                  BEFORE THE MADURAI BENCH OF MADRAS HIGH COURT

                                                   DATED : 28.02.2022

                                                        CORAM:

                                   THE HONOURABLE MR.JUSTICE PARESH UPADHYAY
                                                      and
                                  THE HONOURABLE MR.JUSTICE KRISHNAN RAMASAMY

                                                  W.A(MD)No.118 of 2022

                M.Nagaraj                                                       .. Appellant/
                                                                                   Petitioner

                                                           Vs.

                1.The Zonal Manager / Appellate Authority,
                  Coimbatore Zone, Bank of India,
                  Star House, 324, Oppanakara Street,
                  Coimbatore – 1.

                2.The Deputy Zonal Manager,
                  Disciplinary Authority,
                  Coimbatore Zone, Bank of India,
                  Star House, 324, Oppanakara Street,
                  Coimbatore – 1.                                               .. Respondents/
                                                                                   Respondents


                PRAYER: Writ Appeal is filed under Clause 15 of the Letters Patent against
                the order dated 28.11.2019 passed in W.P(MD)No.16099 of 2012 by the
                learned Single Judge.
                                  For Appellant             : Mr.S.Krishnan

                                                     JUDGMENT

[Delivered by PARESH UPADHYAY, J.]

Challenge in this appeal is made to the order dated 28.11.2019

recorded on W.P(MD)No.16099 of 2012.

https://www.mhc.tn.gov.in/judis W.A(MD)No.118 of 2022

2. Learned advocate for the appellant / original writ petitioner

has submitted that, the contention that the dismissal order was passed by

an authority which was not competent to do so, is not dealt with at all and

to that extent the matter may be required to be remanded back.

Additionally it is submitted that, the appeal filed by the writ petitioner

before the departmental authorities was not disposed of within stipulated

time. It is submitted that on these grounds this appeal be entertained.

3. Having heard learned advocate for the appellant / writ

petitioner and having considered the material on record this Court finds

that the petitioner / appellant was an officer of the respondent bank,

which is a nationalised bank. Misappropriation of fund was the charge

against him. The modus alleged was that, the fund was credited to some

bank accounts, which were controlled by him and therefrom the money

was siphoned of. This was conceded by the petitioner. Based on that

statement, the petitioner, who was working as manager, was dismissed

from service. The departmental appeal is also decided against him. Writ

petition is also dismissed by this Court. The above shows that, the fraud

having been committed by the present appellant, is not the matter to be

gone into in this appeal. If that is so, on merits no interference would be

required in the dismissal of the officer, which is upheld by the

https://www.mhc.tn.gov.in/judis W.A(MD)No.118 of 2022

departmental authority, which is not interfered by the learned Single

Judge while exercising discretion under Article 226 of the Constitution of

India. Keeping this in view, even if the argument of the learned advocate

for the appellant is right, no relief can be granted to him. If the order was

passed by an authority, which is perceived to be incompetent, that was

the first point to be gone into by the higher authorities departmentally.

The higher authority has already found that the dismissal was justified in

the facts of this case. Thus it is not that an incompetent authority of the

respondent bank has passed / upheld dismissal order. This argument

would not take the case of the appellant any further. So far delay in

deciding the departmental appeal is concerned, the time limit prescribed

in departmental enquiry cannot be seen with the view point of Limitation

Act. In any case, late disposal of departmental appeal, by which the

dismissal is upheld, can not be said to have prejudice the case of

appellant. For these reasons, no relief can be granted to the appellant

and the order impugned in this appeal would not call for any interference.

4. For the reasons recorded above, this appeal is

dismissed. No costs.

                                                                      [P.U., J]       [K.R., J]
                                                                             28.02.2022
                Index  : No
                smn/30


https://www.mhc.tn.gov.in/judis
                                      W.A(MD)No.118 of 2022



                                    PARESH UPADHYAY, J.
                                                      and
                                  KRISHNAN RAMASAMY, J.


                                                      smn




                                  W.A(MD)No.118 of 2022




                                              28.02.2022





https://www.mhc.tn.gov.in/judis

 
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 : IJJ

 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter