Tuesday, 23, Jun, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Mahendra Singh Rajawat vs Punjab National Bank
2023 Latest Caselaw 44 Raj

Citation : 2023 Latest Caselaw 44 Raj
Judgement Date : 3 January, 2023

Rajasthan High Court - Jodhpur
Mahendra Singh Rajawat vs Punjab National Bank on 3 January, 2023
Bench: Arun Bhansali

HIGH COURT OF JUDICATURE FOR RAJASTHAN AT JODHPUR S.B. Civil Writ Petition No. 14558/2022 Mahendra Singh Rajawat S/o Late Shri Jai Singh Rajawat, Aged About 59 Years, Resident Of House No. 82, Khasra No. 5, Navdurga Colony District Jodhpur (Raj.).

----Petitioner Versus

1. Punjab National Bank, Through Its Chairman, Corporate Office, Plot No. 4, Sector 10, Dwarka New Delhi.

2. General Manager, Hrd, Corporate Office, Plot No. 4, Sector 10, Dwarka New Delhi.

3. Zonal Manager, Punjab National Bank, 2, Nehru Palace, Tonk Road Jaipur (Raj.).

4. Chief Manager (Hrd), Punjab National Bank, Circle Office, Angira Darpan, Chopasni Road, Jodhpur (Raj.).

5. Circle Head, Punjab Bank, Circle Office, Angira Darpan, Chopasni Road, Jodhpur (Raj.).

6. Branch Manager, Punjab National Bank, Basni Branch, 6 And 7 Transport Nagar, Basni, Iind Phase, Jodhpur (Raj.).

----Respondents Connected With S.B. Civil Writ Petition No. 11792/2022 Mahendra Singh Rajawat S/o Late Shri Jai Singh Rajawat, Aged About 59 Years, House No. 82, Khasra No. 5, Navdurga Colony, Jodhpur District Jodhpur (Raj.).

----Petitioner Versus

1. Punjab National Bank, Through Its Chairman, Corporate Office, Plot No. 4, Sector 10, Dwarka New Delhi.

2. General Manager, Hrd, Corporate Office, Plot No. 4, Sector 10, Dwarka, New Delhi.

3. Zonal Manager, Punjab National Bank, 2 Nehru Palace, Tonk Road, Jaipur (Raj.).

4. Circle Head, Punjab National Bank, Circle Office, Angira Darpan, Chopasni Road, Jodhpur (Raj.).

5. Chief Manager (Human Resources Development Department), Punjab Bank, Circle Office, Angira Darpan, Chopasni Road, Jodhpur (Raj.).

6. Branch Manager, Punjab National Bank, Basni Branch, 6 And 7 Transport Nagar, Basni, Iind Phase, Jodhpur (Raj.).

                                                              ----Respondents


                                         (2 of 11)               [CW-14558/2022]




For Petitioner(s)        :     Mr. Bhavit Sharma.
For Respondent(s)        :     Mr. Jagdish Vyas.


        HON'BLE MR. JUSTICE ARUN BHANSALI
                       Order
03/01/2023

These writ petitions have been filed by the petitioner

aggrieved against the action of the respondents against the

petitioner under the provisions of the Sexual Harassment of

Women at Work Place (Prevention, Prohibition and Redressal) Act,

2013 ('the Act') and Rules made thereunder ('the Rules').

CWP No.11792/2022 was filed questioning the validity of

transfer order dated 22.7.2022, consequential relieving order

dated 22.7.2022, report of the Internal Complaints Committee

('ICC') dated 15.7.2022 along with the recommendations made by

it.

During pendency of the said writ petition, by order dated

18.8.2022, noticing various contentions raised by the petitioner

and the fact that the representation made by the petitioner was

pending, while issuing notices, the competent authority of the

respondent-Bank was directed by this Court to decide the pending

representation of the petitioner by a speaking order.

On decision of the representation by order dated 25.8.2022,

CWP No.14558/2022 has been filed by the petitioner questioning

the validity of all the previous orders i.e. transfer order dated

22.7.2022, relieving order dated 22.7.2022, report of the ICC

dated 15.7.2022 along with order dated 25.8.2022 rejecting the

representation of the petitioner.

(3 of 11) [CW-14558/2022]

It is inter alia indicated in the petition, after giving a

background pertaining to the complaints made by the complaint in

the past, that a complaint dated 5.7.2022 (Annex.4) was filed by

the complainant against the petitioner purportedly alleging

molestation and harassment at work place. The competent

authority forwarded the complaint to the ICC, which visited the

branch where the petitioner was serving on 14.7.2022 and held

inquiry including seeking petitioner's explanation.

The petitioner submitted his explanation alleging the

complaint as malicious and false. On the same day i.e. 15.7.2022,

a report was submitted by the ICC, which found the petitioner

guilty and recommended that the petitioner be transferred to

some other branch, based on which, order dated 22.7.2022

(Annex.7) was passed by the respondent requiring transfer of the

petitioner to branch Khara and required that he must report at the

said branch. On the same day vide Annex.8, the petitioner was

relieved for reporting at branch Khara.

The petitioner objected to the action of the respondents in

transferring the petitioner on several grounds including the fact

that his wife was suffering from serious ailments and had been

operated for brain tumor and requiring that he may be transferred

to any branch nearby. The petitioner also filed representation

seeking copy of the complaint and the report of the ICC, which

formed the basis of taking action against the petitioner. The

petitioner also questioned the passing of the order of transfer in

absence of any administrative exigency or public interest and

made reference to the provisions of the Act, 2013 and Rules,

(4 of 11) [CW-14558/2022]

2013, along with the policy issued by the Bank and alleged that

entire action was in infraction of the said provisions.

The petitioner filed CWP No.11792/2022 raising all the issues

and as noticed on 18.8.2022 order was passed seeking the

respondents to decide the pending representation of the

petitioner. The said representation has been decided on 25.8.2022

(Annex.11) refuting the allegations made in the representation

and reiterating that the prayer made by the petitioner seeking

transfer to a branch nearby did not find favour with the competent

authority.

Feeling aggrieved, the present writ petition has been filed by

the petitioner.

Learned counsel for the petitioner made vehement

submissions that the entire action of the respondents is ex facie

contrary to the provisions of the Act, 2013 & Rules, 2013 and

Policy formulated by the Bank. Submissions have been made that

in terms of second proviso to Section 11 of the Act, during course

of inquiry the petitioner should have been given an opportunity of

being heard and a copy of the findings should have been made

available to the petitioner enabling him to make representation

against the findings before the Committee, however, the copy of

the findings was never made available to the petitioner.

Further submissions have been made that under the

provisions of Section 13 of the Act, the report of the ICC, which

was submitted to the respondent - Bank, said report should have

been made available to the petitioner, however, the same was also

not made available to the petitioner and the recommendations

(5 of 11) [CW-14558/2022]

made in the report were implemented, which is ex facie in

violation of principles of natural justice.

Submissions have also been made that under provisions of

Section 13(3), specific punishment has been provided on the ICC

arriving at the conclusion that the allegations against the

respondent have been proved, wherein, none provides that an

employee can be recommended to be transferred and, therefore,

the recommendation made being ex facie contrary to the

provisions of the Act passing of the order transferring the

petitioner is ex facie illegal.

Learned counsel also made reference to the provisions of

Rule 7 of the Rules of 2013 providing for manner of inquiry into

the complaint and submitted that the entire exercise is in gross

violation of the said provisions and, therefore, the ICC has acted

contrary to the provisions of the Act & Rules and the respondents

were not justified in acting on a report, which was in gross

violation of the provisions of the Act & Rules and, therefore, the

entire exercise on part of the respondents deserve to be set aside.

Learned counsel for the respondent-Bank made submissions

that the action of the petitioner is writ large on record, wherein, in

the past also on complaints being made, he apologized and that

when on complaint made, the ICC has found the petitioner guilty

of the allegations, the action of the respondents in transferring the

petitioner, cannot be faulted.

Submissions have been made that the respondents could

have taken action far more harsh, however, based on the

recommendation, has only ordered for transfer and, therefore, the

action does not call for any interference.

(6 of 11) [CW-14558/2022]

It was not denied that the provisions of the Act & Rules

requiring of making available copy of the findings as well as

inquiry report could not be followed by the ICC, however, it was

submitted that, insofar as, taking of action of transferring the

petitioner is concerned, the same is well protected by provisions of

Section 12 of the Act, wherein, during pendency of an inquiry, the

transfer of the respondent to any other work place could be

recommended and as such, insofar as, the challenge laid to the

transfer of the petitioner is concerned, it was submitted that the

same does not call for any interference.

Reliance was placed on judgments in Dr. P.S. Malik v. High

Court of Delhi & Anr.: (2020) 19 SCC 714 and Somesh Tiwari v.

Union of India: (2009) 2 SCC 592.

I have considered the submissions made by learned counsel

for the parties and have perused the material available on record.

The provisions dealing with the Sexual Harassment of

Women at Work Place stands duly codified by enactment of Act,

2013 and Rules 2013.

Insofar as, relevant to the present case, the relevant

provisions inter alia reads as under:-

"11. Inquiry into complaint- (1).....

Provided.....

Provided further that where both the parties are employees, the parties shall, during the course of inquiry, be given an opportunity of hearing heard and a copy of the findings shall be made available to both the parties enabling them to make representation against the findings before the Committee. .......

12. Action during pendency of inquiry- (1) During the pendency of an inquiry, on a written request made by

(7 of 11) [CW-14558/2022]

the aggrieved woman, the Internal Committee or the Local Committee, as the case may be, may recommend to the employer to-

(a) transfer the aggrieved woman or the respondent o any other workplace; or

13. Inquiry report.- (1) On the completion of an inquiry under this Act, the Internal Committee or the Local Committee, as the case may be, shall provide a report of its findings to the employer, or as the case may, the District Officer within a period of ten days from the date of completion of the inquiry and such report be made available to the concerned parties.

(2) Where the Internal Committee or the Local Committee, as the case may be, arrives at the conclusion that the allegation against the respondent has not been proved, it shall recommend to the employer and the District Officer that no action is required to be taken in the matter.

(3) Where the Internal Committee or the Local Committee, as the case may be, arrives at the conclusion that the allegation against the respondent has been proved, it shall recommend to the employer or the District Officer, as the case may be-

(i) to take action for sexual harassment as a misconduct in accordance with the provisions of the service rules applicable to the respondent or where no such service rules have been made, in such manner as may be prescribed;

(ii) to deduct, notwithstanding anything in the service rules applicable to the respondent, from the salary or wages of the respondent such sum as it may consider appropriate to be paid to the aggrieved woman or to her legal heirs, as it may determine, in accordance with the provisions of Section 15:"

Rules "7. Manner of inquiry into complaint.- (1) Subject to the provisions of section 11, at the time of filing the complaint, the complainant shall submit to the Complaints Committee, six copies of the complaint along with supporting documents and the names and addresses of the witnesses.

(8 of 11) [CW-14558/2022]

(2) On receipt of the complaint, the Complaints Committee shall send one of the copies received from the aggrieved woman under sub-rule (1) to the respondent within a period of seven working days.

(3) The respondent shall file his reply to the complaints along with his list of documents, and names and addresses of witnesses, within a period not exceeding ten working days from the date of receipt of the documents specified under sub-rule (1).

(4) The Complaints Committee shall make inquiry into the complaint in accordance with the principles of natural justice.

(5) The Complaints Committee shall have the right to terminate the inquiry proceedings or to give an ex- parte decision on the complaint, if the complainant or respondent fails, within sufficient cause to present herself or himself for three consecutive hearings convened by the Chairperson or President Officer, as the case may be:

Provided that such termination or ex parte order may not be passed without giving a notice in writing, fifteen days in advance, to the party concerned.

(6) The parties shall not be allowed to bring in any legal practitioner to represent them in their case at any stage of the proceedings before the Complaints Committee.

(7) In conducing the inquiry, a minimum of three Members of the Complaints Committee including the President Officer or the Chairperson, as the case may be, shall be present."

A perusal of the above-quoted provisions would reveal that

where both the parties to the complaint are employees, they

would be given an opportunity of being heard and copy of the

findings shall be made available to both the parties enabling them

to make representations against the findings before the

Committee. From what has been noticed hereinbefore, at no

stage, the petitioner was provided with the copy of the findings by

(9 of 11) [CW-14558/2022]

the ICC enabling him to make representation against the findings

of the Committee and the Committee without seeking

representation from the petitioner, made the recommendation to

the Employer.

Further, under Section 13, the report made by the ICC

should have been made available to the petitioner, which also was

not made available to the petitioner and, therefore, apparently the

making of the report by the ICC as well as the action of the

respondents on the said report is ex facie contrary to the statutory

provisions and in gross violation of principles of natural justice.

Further, the Rule 7 of the Rules provides for an elaborate

manner of inquiry into the complaints, from material available on

record, apparently none of the stipulations indicated in the said

Rule have been followed by the ICC and as such, the entire

proceedings before the ICC stand vitiated.

In view of the above, the entire action of the ICC as well as

the respondents in arriving at a finding against the petitioner

based on the allegations made, cannot be sustained only on

account of the violation of the statutory settled procedure.

There is further substance in the submissions made by

learned counsel for the petitioner that the ICC by way of final

recommendation, could not recommend transfer of the petitioner

from one place to another as the same is beyond the provisions of

Section 13(3) of the Act.

However, the submissions made by learned counsel for the

Bank in this regard requires consideration, inasmuch as, once th

entire procedure adopted by the ICC, has been held to be contrary

to the provisions of the Act & Rules, the matter will have to be

(10 of 11) [CW-14558/2022]

remanded back to the ICC to follow the procedure as provided and

discussed hereinbefore in terms of the Act & Rules and the Policy

of the respondent-Bank and the recommendation, which has been

made by the ICC though in the form of a final recommendation,

may be taken as recommendation during pendency of the inquiry

under Section 12 of the Act, which inter alia provides for making a

recommendation to the Employer to transfer the respondent to

any other work place under Section 12(1)(a) of the Act so as to

ensure that the inquiry to be held is not affected and/or that there

is no further perpetuation of the circumstances in this regard.

So far as the challenge laid by the petitioner to the transfer

based on his family circumstance, wherein, his wife had been

operated, despite directions of the Court requiring the respondents

to decide the representation to be made by the petitioner, the

same has been dealt with in a wholly cursory manner by the

competent authority and, therefore, to the said extent and

specially in view of the fact that due to passage of time, due to

change in circumstances, the competent authority must revisit the

said aspect.

Consequently, CWP No.14558/2022 is partly allowed. The

inquiry report of the ICC dated 15.7.2022 forming part of

Annex.21 to the extent of holding the petitioner guilty, is quashed

and set aside. The matter is remanded back to the ICC to hold the

inquiry in terms of the provisions of the Act, 2013 & Rules made

thereunder and the Policy of the respondent - Bank by following

principles of natural justice.

The order transferring the petitioner dated 22.7.2022

(Annex.7) is held to be within Section 12(1)(a) of the Act, 2013,

(11 of 11) [CW-14558/2022]

by way of interim measure and the respondent-Bank is directed to

reconsider the representation made by the petitioner seeking

transfer at a nearby place. It is expected of the ICC to conclude

the inquiry with utmost expedition and it shall not be prejudiced

on account of its earlier findings. The petitioner would cooperate

with the inquiry. It is expected of the Bank to do the needful with

regard to the representation of the petitioner in relation to place

of posting within a period of ten days from the date of this order.

The petitioner would be free to file a fresh detailed representation,

if so advised.

CWP No.11792/2022 also stands disposed of in light of order

passed in CWP No.14558/2022 (supra).

(ARUN BHANSALI),J 40-41-Sumit/-

Powered by TCPDF (www.tcpdf.org)

 
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 Partner Event : LL

 
 
 
Latestlaws Newsletter