Tuesday, 09, Jun, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Telangana Grameena Bank vs Sri B.Ravikanth
2025 Latest Caselaw 5292 Tel

Citation : 2025 Latest Caselaw 5292 Tel
Judgement Date : 3 September, 2025

Telangana High Court

Telangana Grameena Bank vs Sri B.Ravikanth on 3 September, 2025

 THE HON'BLE THE CHIEF JUSTICE SRI APARESH KUMAR SINGH
                              AND
           THE HON'BLE SRI JUSTICE G.M.MOHIUDDIN


 WRIT APPEAL Nos.587, 595, 627, 645, 649, 665 and 699 of 2025


COMMON JUDGMENT:

Mr. Mujib Kumar Sadasivuni, learned counsel for the

appellants-Bank.

Mr. Vedula Srinivas, learned Senior Counsel for the

respondents in W.A.Nos.587, 595, 645, 649 and 665 of 2025.

Ms. K.Udaya Sri, learned counsel for the respondents in

W.A.Nos.627 and 699 of 2025.

2. By the common impugned order dated 03.03.2025, the

learned writ Court has quashed the impugned orders of

dismissal from service imposed upon the writ petitioners.

The learned writ Court has directed the appellants-Bank to

reconsider imposing lesser punishment than dismissal from

service or for re-initiating action against the employees by

following the due process of law. The Bank authorities were

directed to release provisional pension to all the writ

petitioners till a decision is taken as to whether the enquiry is

to be re-conducted in accordance with law or if lesser

punishment than dismissal from service has to be imposed.

The writ petitioners were Bank employees in different scales

working in the same Bank, Aziz Nagar Branch. They were

proceeded in a departmental enquiry for dereliction of duty

and alleged large scale misappropriation of funds and loss to

the Bank. The enquiry report indicted the employees leading

to their dismissal from service, which was the subject matter

of challenge. The writ petitioners raised the following

objections in their challenge:

"(a) Whether the photocopies of the Bank records can be marked as exhibits and whether they constitute admissible evidence in the enquiry?

(b) Whether, mere marking of the documents, without proving the contents of the documents would satisfy the requirement of proof of misconduct in the domestic enquiry?

(c) Whether the charges against the petitioners stood proved in the domestic enquiry keeping in view the nature of the documents filed in the enquiry and also the nature of oral evidence adduced?

(d) Whether the scope of judicial review under Article 226 of the Constitution of India will be confined merely to see whether the procedure of domestic enquiry was

followed by the Bank, more particularly when the charges themselves are not proved?

(e) In case the contentions of the petitioners are found valid, what is the relief the petitioners are entitled to?"

3. The learned writ Court took up the first question to be

decided as to whether the photocopies of the Bank records

can be marked as exhibits and whether they constitute

admissible evidence in the enquiry. The Bank had taken a

stand that the photostat copies of the documents relied upon

by the enquiry officer were obtained from the custody of the

Central Bureau of Investigation (CBI) and duly certified to be

true by the Bank official before producing it in the enquiry

proceedings. The learned writ Court held that photocopies of

the Bank records unless specified to be so by the authority

under whose possession the original documents are there,

cannot be considered as admissible evidence. In these cases,

admittedly, the original documents were in the custody of

CBI. When the documents were in the custody of CBI, upon

a proper search and seizure or production to the investigating

agency by the Bank officials, the copies of those documents

could have been obtained by taking permission from the

Special CBI Court.

4. In the instant cases, the Bank, in their counter affidavit

before the writ Court, has taken a stand at paragraph 9 that

the officer of the Bank had approached the investigating

officer of the CBI and obtained the photocopies thereof and

then certified it to be true. The course was not proper as

such evidence could not be adduced as secondary evidence

by the Bank officer during enquiry when the copies thereof

were not certified to be true by the officer of the investigating

agency upon permission granted by the learned Special CBI

Court.

5. The learned writ Court found the procedure to be

illegal. The learned writ Court also answered the questions

No.b and c in the negative. It held that mere marking of

exhibit on a document does not dispense with its proof as

required to be done in accordance with law. Having arrived

at such a finding, the learned writ Court proceeded to set

aside the order of dismissal, but taking into account that

some of the writ petitioners may have attained the age of

superannuation and sufficient time had lapsed, also gave

liberty to the appellants-Bank authorities to choose either of

the course i.e., either to re-initiate action against the

employees by following due process of law or to impose a

lesser punishment than dismissal from service. The latter

course adopted by the learned writ Court does not appeal to

us. If the disciplinary enquiry was found to suffer from

serious infirmities in the matter of adducing of material

evidence as exhibits relied upon by the enquiry officer, the

proper course was to remit the matter to the enquiry officer

to conduct the proceedings from the stage of adducing of

evidence by the presenting officer and cross-examination etc.,

by the charged officers. The allegations are of serious nature

involving dereliction of duty resulting in loss to the Bank. In

such cases, when the enquiry proceedings were found to be

vitiated, the learned writ Court ought not to have given an

option to the disciplinary authority to impose a lesser

punishment and let go the employees in question. Except

one of the writ petitioner, others are superannuated.

6. Regulation 45 of the Deccan Grameena Bank (Officers

and Employees) Service Regulations, 2010 permits conduct of

disciplinary proceedings after retirement. It is quoted

hereunder:

"45. Disciplinary proceedings after retirement.-

(1) An officer or employee who is under suspension on a charge of misconduct and who attains the age of superannuation, shall be deemed to be in service even after the age of superannuation for the specific purpose of continuation and conclusion of the disciplinary proceedings and issue of final orders thereon. (2) The officer or employee who is under suspension shall not be eligible for any subsistence allowance for the period beyond the date of superannuation.

(3) The officer or employee against whom disciplinary proceeding has been initiated shall cease to be in service on the date of superannuation but the disciplinary proceeding shall continue as if he was in service until the proceedings are concluded and final order is passed in respect thereof. (4) The officer or employee against whom disciplinary proceedings has been initiated shall not receive any pay and/or allowances after the date of superannuation and also not be entitled for the payment of retirement benefits till the proceeding is completed and final order is passed thereon except his own contribution to Contributory Provident Fund (CPF).

Explanation: For the purposes of this regulation, the normal retirement benefits such as encashment of privilege leave and Gratuity may be withheld till the completion of the disciplinary proceeding and passing of final order by the Competent Authority and the release of benefits shall be as per the final order of the Competent Authority."

7. When the matters were taken up on the previous date,

learned counsel for the appellants-Bank was asked to

produce the relevant Rules. Apart from the Rules, the

procedure to be followed by the Bank while furnishing

documents in matters relating to police complaint or

insurance claim in a fraud case have been adverted to. The

circular vide Cir.No.GB/2010-11/22 dated 30.06.2010

issued by the Chairman of the Deccan Grameena Bank to all

Branches/administrative officers provides that the Branch

Manager should take at least three Xerox copies of the

original documents being submitted to police and keep them

in safe or in joint custody duly attested by the Branch

Manager for future enquiry/D.P cases etc., if the police has

asked for submission of relevant original documents during

course of investigation. The stand taken by the appellants-

Bank in their counter affidavit shows that these documents

were not prepared before submission of the original

documents to the Bank report. They obtained it from the

custody of the CBI officer without seeking any permission of

the Special CBI Court, which course was not proper or

permissible in law. The learned writ Court, therefore, rightly

held that the proceedings suffer from such infirmity apart

from what has been referred to hereinabove.

8. In such circumstances, we are inclined to interfere with

the latter part of the impugned direction whereby the Bank

authorities have been given the discretion to impose lesser

punishment to the writ petitioners. Accordingly, the said

direction is set aside.

9. Let it be indicated that if documents relied upon during

enquiry proceedings have been duly obtained with permission

of the Special CBI Court or copies thereof have been prepared

before submission of the relevant documents to the CBI, the

necessity of seeking fresh permission for adducing those

documents during course of enquiry will not be required.

10. Except one of the writ petitioner, others have retired.

Taking into account that the proceedings have remained

pending since last six years, the disciplinary authority shall

endeavour to conclude the disciplinary proceedings within a

time bound manner, preferably six months from the date of

receipt of a copy of this order. The writ petitioners/charged

officers shall cooperate in the enquiry proceedings. Needless

to say if they fail to cooperate, it would be open for the

disciplinary authority to take a decision, in accordance with

law, within the time specified.

11. Writ Appeals are, accordingly, allowed. However, there

shall be no order as to costs.

Miscellaneous applications pending, if any, shall stand

closed.

______________________________________ APARESH KUMAR SINGH, CJ

______________________________________ G.M.MOHIUDDIN, J

Date: 03.09.2025 KL

 
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