Monday, 08, Jun, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Manish Sharma S/O Shri Ramkaran Sharma vs Rajasthan Marudhara Gramin Bank ...
2024 Latest Caselaw 3594 Raj/2

Citation : 2024 Latest Caselaw 3594 Raj/2
Judgement Date : 7 May, 2024

Rajasthan High Court

Manish Sharma S/O Shri Ramkaran Sharma vs Rajasthan Marudhara Gramin Bank ... on 7 May, 2024

Author: Sameer Jain

Bench: Sameer Jain

[2024:RJ-JP:21590]                     (1 of 4)                        [CW-4781/2024]


        HIGH COURT OF JUDICATURE FOR RAJASTHAN
                    BENCH AT JAIPUR

                   S.B. Civil Writ Petition No. 4781/2024

Manish Sharma S/o Shri Ramkaran Sharma, Resident Of A -154,
Shiv Shakti Colony, Police Station Shastri Nagar, Jaipur (Raj.).
                                                                      ----Petitioner
                                      Versus
1.       Rajasthan      Marudhara           Gramin         Bank,     Through     Its
         Chairman,      Head      Office,      Tulsi     Tower,     9Th   B   Road,
         Sardarpura, Jodhpur (Raj.).
2.       Regional Manager, Regional Business Office, Rajasthan
         Marudhara       Gramin        Bank,       274,      Jambeshwar       Nagar,
         Vaishali Nagar, Jaipur (Raj.).
3.       Shri Upendra Shekhawat Inquiring Authority Smgs-V,
         Rajasthan Marudhara Gramin Bank, Regional Business
         Office, 274, Jambeshwar Nagar, Vaishali Nagar, Jaipur
         (Raj.).
                                                                   ----Respondents

Connected With S.B. Civil Writ Petition No. 4911/2024 Manish Sharma S/o Shri Ramkaran Sharma, Resident Of A-154, Shiv Shakti Colony, Police Station Shastri Nagar, Jaipur (Raj.)

----Petitioner Versus

1. Rajasthan Marudhara Gramin Bank, Through Its Chairman, Head Office, Tulsi Tower, 9Th B Road, Sardarpura, Jodhpur (Raj.)

2. Regional Manager, Regional Business Office Jaipur-2, Rajasthan Marudhara Gramin Bank, Opposite Police Headquarter Lal Kothi, Tonk Road, Jaipur (Raj.)

3. Shri Abhimanyu Charan, Inquiring Authority Smgs-V, Regional Business Office Jaipur-2, Rajasthan Marudhara Gramin Bank, Opposite Police Headquarter Lal Kothi, Tonk Road, Jaipur (Raj.)

----Respondents

[2024:RJ-JP:21590] (2 of 4) [CW-4781/2024]

For Petitioner(s) : Mr. Mitesh Sharma For Respondent(s) : Mr. Dheeraj Kumar Palia

HON'BLE MR. JUSTICE SAMEER JAIN

Order

07/05/2024

1. The instant petition is filed assailing the order impugned

dated 29.06.2024 (Annexure-6).

2. Learned counsel for the petitioner has submitted that the

petitioner is not being permitted to participate in the disciplinary

proceedings initiated against him qua the charges of

embezzlement, through a legal representative/advocate. It was

further submitted that the said action of the respondents is illegal

and is causing prejudice to the petitioner's fundamental rights

enshrined under Articles 14 and 21 of the Constitution of India.

3. It was averred that time and again, the petitioner has

demanded the relevant documents, so that he may defend himself

in the said proceedings. But the same were supplied to him at a

belated stage. Aggrieved of the same and due to a lack of

adequate legal knowledge, the petitioner had filed a

representation to allow him to engage a Legal

Practitioner/Advocate, to contest the said disciplinary proceedings.

4. In this regard, reliance is placed on Regulation 44 i.e.

Restriction on Engagement of Legal Practitioner, wherein it is

categorically stated that a legal practitioner can be engaged on

prior permission of the competent authority.

5. Per contra, learned counsel for the respondents submitted

that vide order dated 29.02.2024, it was categorically made clear

[2024:RJ-JP:21590] (3 of 4) [CW-4781/2024]

that considering the provisions of chapter VIII of Handbook on

Vigilance Administration and Disciplinary Action, the petitioner

cannot be allowed to engage any legal practitioner as his defense

representative.

6. In this regard, reliance has been placed on the dictum

enunciated in the judgment of the Hon'ble Apex Court in Civil

Appeal No. 7451/2021 titled as The Rajasthan Marudhara

Gramin Bank & Anr. Vs. Ramesh Chandra Meena and Anr.

While placing reliance upon the same, it was submitted that the

Apex Court has categorically held that a legal practitioner cannot

be permitted in the enquiry proceedings.

7. Heard and considered.

8. Considering the foregoing facts, arguments averred by both

the sides and the judgment cited at the Bar, this Court is of the

following opinion:

8.1 That as per Regulation 44, engagement of legal

practitioner is not a matter of absolute right. Relying upon the

dictum of The Rajasthan Marudhara Gramin Bank (Supra),

and the provisions of Regulation 44, it is inferred that in

exceptional and rarest of the rare cases, permission of engaging

legal practitioner is permitted, albeit, there is no absolute bar and

for appropriate reasons the said can be permitted.

8.2 That the impugned order dated 29.02.2024, is non-

speaking as the respondents have only relied upon the provisions

of Chapter VIII (Ordering an Inquiry) of Handbook on Vigilance

Administration and Disciplinary Action and no other reasonable

justification is noted therein for the said denial.

[2024:RJ-JP:21590] (4 of 4) [CW-4781/2024]

9. In the interest of justice, this court deems it appropriate to

dispose of the instant petition with the following directions:

9.1 That the petitioner will be permitted to file appropriate

representation, justifying his need to engage a legal practitioner to

participate in the enquiry process.

9.2 Respondent-Bank/competent authority is directed to pass a

well reasoned speaking order for appointment/denial of the legal

practitioner in accordance with law and after following the

principles of natural justice.

10. Qua the adjudication on the legal representation, the

presence of a legal practitioner shall be permitted.

11. Needful to be done within a period of fortnight.

12. In the meantime, interim order/protection granted shall

continue till final adjudication be made on the said points.

13. Accordingly, the instant petition is disposed of with the above

said directions. Pending applications, if any, stands disposed.

(SAMEER JAIN),J

Pooja /67-68

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 Newsletter