Saturday, 02, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

MANAGING DIRECTOR, UTTAR PRADESH SAHKARI GRAM VIKAS BANK LIMITED vs. CHANDRA BHAN SINGH
2019 Latest Caselaw 1221 SC

Citation : 2019 Latest Caselaw 1221 SC
Judgement Date : 06 Dec 2019

    
Headnote :

Reduction of the severity of punishment - Right to wages - The respondent faced a penalty of five increments being stopped along with a censure entry. Upon appeal, this was modified to the withholding of only one increment. The punishment imposed on the first respondent has not been erased; only the severity of the punishment was lessened. Reducing the punishment is distinctly different from being exonerated of the charges. As long as the punishment is in place, the issue of full salary payment for the suspension period or salary from dismissal to reinstatement does not arise. The principle of \"no work no pay\" is applicable. Therefore, the judgment and order issued by the High Court are not sustainable.



[Para 6]

 

Before :- Navin Sinha and Krishna Murari, JJ.

Civil Appeal Nos. 9239 of 2019 (Arising out of SLP(C)No.7131 of 2018). D/d. 6.12.2019.

Managing Director, Uttar Pradesh Sahkari Gram Vikas Bank Limited Lucknow & Anr. - Appellants

Versus

Chandra Bhan Singh (Dead) & Ors. - Respondents

For the Appellants :- Sunil Kumar Jain, Abhishek Jain, Ms. Anusha Agarwal, Advocate.

For the Respondents :- V.K. Shukla, Sr.Adv., Abhishek Krishna, Karri Venkata Reddy, Arvind S. Avhad, Advocates.

ORDER

Navin Sinha, J. - Leave granted.

2. Abatement is set aside. On the oral prayer, delay in filing the application for substitution is condoned. The application for substitution is allowed and the legal representatives of the deceased respondent no.1-Chandra Bhan Singh are brought on record.

3. The appellant-Bank assails the Judgment and Order dated dated 08.12.2017 of the Division Bench of the High Court affirming the Order of the Single Judge dated 22.09.2017.

4. The first respondent (since deceased) was placed under suspension on charges of financial and other irregularities. After conducting departmental inquiry, the Appointing Authority dismissed the first respondent on 09.06.1997. Upon challenge to the order of dismissal dated 09.06.1997 by the first respondent before the High Court in C.M.W.P.NO.23033 of 1997, the High Court opined that the punishment was disproportionate and remanded the matter for reconsideration with regard to the quantum of punishment to be imposed upon the first respondent. Thereafter, the appellant-Bank cancelled the order of dismissal of the first respondent, but however imposed penalty of stoppage of five increments besides censure entry. On appeal by the first respondent, it was modified by the Chairman, Uttar Pradesh Cooperative Institutional Service Board, Lucknow, and instead of five increments only one increment was withheld along with censure. The first respondent has since superannuated and has been deceased. The matter is pursued by his legal representatives.

5. We have heard Mr. Sunil K. Jain, learned counsel appearing for the appellant and Mr. V.K. Shukla, learned senior counsel appearing for respondent no.1 and also perused the impugned judgment and the materials on record.

6. The punishment meted out to the first respondent has not been effaced. It is only the quantum of punishment which has been reduced. Reduction of punishment is completely different from exoneration of the charge. So long as the punishment remains the question of full payment of salary for the period of suspension or salary for the period from dismissal till reinstatement does not arise. The principle of "no work no pay" shall also apply.

7. In view of above, the impugned judgment and order passed by the High Court is held to be unsustainable. It is set aside. The appeal is allowed. There shall be no order as to costs.

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 : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter