CWP No.1714 of 2008 1
IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH.
Civil Writ Petition No.1714 of 2008
Date of decision: 7.8.2008
Baljeet Singh
-----Petitioner
Vs.
UHBVNL and others
-----Respondents
CORAM:- HON'BLE MR JUSTICE ADARSH KUMAR GOEL
HON'BLE MR JUSTICE RAKESH KUMAR GARG
Present: Mr. Jagbir Malik, Advocate for the petitioner.
Mr. Narender Hooda, Advocate for the respondents.
Adarsh Kumar Goel,J.
1. This petition seeks quashing of instructions providing
for recovery of loss from the employee without there being finding
of his being negligent resulting in the loss and consequential order
of making deduction from the terminal benefits of the retired
employee.
2. Case of the petitioner is that the petitioner served the
respondent-Electricity Corporation from 1970 to 2006. While
settling his retrial benefits, a sum of Rs.41944/- was withheld out
Civil Writ Petition No.1714 of 2008 2
of the gratuity on account of shortage of oil and breakage of
damaged transformers. The petitioner contested the said action by
pointing out that no recovery could be made from him without his
having been found responsible for the loss. The respondents have
not, however, accepted the petitioner’s stand.
3. The petitioner has referred to Anenxure P.1 wherein
finding is recorded that the petitioner was not responsible for the
loss.
4. In the reply, factual averment in Para 3 of the writ
petition that the petitioner was not found to be at fault for the loss
has not been disputed. However, it is mentioned that as per
instructions dated 2.9.2005 Annexure P.6, a part of shortage was to
be recovered from the petitioner.
5. We have heard learned counsel for the parties and
perused the record.
6. It is not necessary to go into the question whether
issuance of charge sheet or following of any other procedure was
necessary or not for effecting the recovery, in view of undisputed
factual position that the petitioner was held not to be responsible
for the loss caused in which case, there is no justification to effect
any recovery from the petitioner even after following the
procedure.
Civil Writ Petition No.1714 of 2008 3
7. Accordingly, we allow this petition and quash the
action of recovery from the terminal benefits of the petitioner for
the loss which may have been caused to the respondents.
Consequential benefits available to the petitioner be worked out
within three months from the date of receipt of a copy of this order.
(Adarsh Kumar Goel)
Judge
August 7, 2008 (Rakesh Kumar Garg)
'gs' Judge