High Court Patna High Court - Orders

Ram Swaroop Singh vs The State Of Bihar &Amp; Ors on 10 December, 2010

Patna High Court – Orders
Ram Swaroop Singh vs The State Of Bihar &Amp; Ors on 10 December, 2010
                     IN THE HIGH COURT OF JUDICATURE AT PATNA
                                   CWJC No.11027 of 2010

                      RAM SWAROOP SINGH, Son of Late Lakshman Singh, aged
                     about 80 years, resident of Village-Bajitpur, Post Office, Shabani,
                     District-Patna                         ------------------ Petitioner
                                                Versus

                  1. THE STATE OF BIHAR through the District Magistrate,Patna
                  2. The Treasury Officer,Patna
                  3. The Zonal Manager, State Bank of India, Main Branch, West
                     Gandhi Maidan,Patna
                  4. The Chief Manager, Centralised Pension Processing Cell, State
                     Bank of India, Exhibition Road,Patna
                  5. The Branch Manager, State Bank of India, Athmalgola Branch,
                     District-Patna               ------------------------- Respondents.
                                                -----------

04 10-12-2010 Heard Sri Rajesh Kumar Singh, learned counsel for the

petitioner, Sri Rakesh Kumar Singh, learned counsel appearing on

behalf of Respondent nos.3,4 and 5 and Smt. Shashi Priya, learned

A.C. to G.A.4.

In the present writ petition, the grievance of the petitioner

is that he was getting pension amounting to Rs.3895/- regularly

through the State Bank of India, Athmalgola Branch, Patna.

However, without any rhyme and reason with effect from Month

April, 2008 pension of the petitioner was reduced from Rs.3895/- to

Rs.2963/-. After noticing the error, the petitioner represented before

the Branch Manager as well as Treasury Officer, i.e. Respondent

no.1.

In the present writ petition, a counter affidavit has been

filed on behalf of Respondent nos.3,4 and 5 ,i.e. the State Bank of

India, in which it has been admitted that the pension was incorrectly

reduced . However, the reduction was due to the reason, which was
2

beyond the control of the Bank. It has been stated that the pension of

the petitioner was reduced due to erroneous migration to Data

without dearness pension by the Branch, which was subsequently

corrected and arrears was paid with dearness pension with effect

from March, 2008 to June, 2010. In paragraph-6, it was submitted

by Sri Rakesh Kumar Singh, learned counsel for the Bank that

instead of “June, 2010” the word “January, 2010” has been wrongly

typed. The difference of amount has already been paid to the

petitioner by the Bank. The total amount was Rs.78, 958/-.

In view of the stand taken by the Bank, Sri Rajesh Kumar

Singh, learned counsel for the petitioner submits that the Bank has

paid only those amounts to the petitioner, which were incorrectly

reduced by the Bank. According to the petitioner, he is entitled to

get interest at the market rate on the incorrectly deducted amount,i.e.

78,958.

The stand of the petitioner has been vehemently opposed

by Sri Rakesh Kumar Singh, learned counsel for the Respondent

nos.3, 4 and 5. It was submitted that the pension was reduced not

intentionally but due to error in Data, such deduction was made.

The fact remains that the petitioner’s pension was

incorrectly reduced by the Bank and the reduced amount was with

the Bank from the month of April 2008 to the month of June 2010.

The Court is of the opinion that the petitioner is entitled to get

interest on the amount, which was incorrectly reduced by the Bank

in similar manner as the Bank is charging from the customer.

Accordingly, the writ petition is being disposed of with a
3

direction to the Bank to calculate the interest on the incorrectly

deducted amount and make payment to the petitioner within a period

of one month from the date of receipt/production of a copy of this

order.

With above observation and direction, the petition stands

disposed of .

NKS/-                                ( Rakesh Kumar, J.)