High Court Patna High Court - Orders

Suresh Thakur vs The State Of Bihar &Amp; Ors on 3 December, 2010

Patna High Court – Orders
Suresh Thakur vs The State Of Bihar &Amp; Ors on 3 December, 2010
             IN THE HIGH COURT OF JUDICATURE AT PATNA
                             CWJC No 10591 of 2006
             Suresh Thakur, son of late Radha Ballabh Thakur, resident of
             Village - Sonepur, P S - Narpatganj, District - Araria, presently
             Posted as a Mohrir at Sub Divisional Irrigation Office, Banka under
             Executive Engineer, Irrigation Division, Bhagalpur -           Petitioner
                                       Versus
         1    The State of Bihar through Commissioner -cum- Secretary, Water Resources
              Department, Government of Bihar, Patna
         2    Chief Engineer, Irrigation, Bhagalpur, District - Bhagalpur
         3    Superintending Engineer, Canal Circle, Saharsa, District - Saharsa
         4    Executive Engineer, Irrigation Division, Bhagalpur
         5    Executive Engineer, Irrigation Division, Birpur, District - Supaul
         6    Executive Engineer, Irrigation Division, Araria       -       Respondents
                                      -----------

2 03.12.2010 The petitioner was posted at Araria from where he was

transferred to Bhagalpur (Irrigation Office, Banka) vide notification dated

26.06.1992. Immediately thereafter, on 03.07.1992, he was allotted an

accommodation at Bathnaha at Araria itself though he had already been

transferred to Bhagalpur Division. He continued to occupy the said

accommodation till 31.08.2003. By the impugned order, as contained in

Annexure-9, petitioner has been served with a notice of demand issued by

the Executive Engineer, Irrigation Division, Bhagalpur intimating that he

was occupying accommodation No F/2 of which monthly rent was Rs

66.40 unauthorisedly after his transfer from 01.05.1992 to 31.08.2003

and, as such, he was liable to pay penal rent for the said period which

totals to Rs 1,35,456/- which is to be realised from him in 32 equal

monthly instalments of Rs 4,233/- each. Petitioner’s case is that there was

surplus accommodation available at Araria and, as such, it was upon

departmental allotment he was occupying it though transferred to another

Division. The allotment itself was made after his transfer. As such, it

cannot be said that he was in unauthorised occupation thereof. The
2

second contention of the petitioner is that a reference to last pay certificate

would show that petitioner was being charged rent for the accommodation

at the rate of Rs 16.60 per month but now the same has been arbitrarily

enhanced to Rs 66.40 P for which there is no explanation. His next

contention is that on basis of rent of Rs 16.60 P, he was already charged

penal rent which he paid at the rate of Rs 245/-. Though this is rate which

is chargeable to him and payable by him, he was charged Rs 465/- per

month which was also deducted from his salary. Thus, it is submitted on

his behalf that penal rent having already been charged for the entire

period, no further charge could be levied. In the counter affidavit, it is

stated that subsequently order dated 01.09.2006 has been passed

(Annexure-E) on basis whereof all the penal rent, petitioner had paid

earlier, was adjusted against the demand and, as such, only Rs 66,709/-

was now recoverable and had to be recovered in 30 monthly instalments.

Having heard the parties and considering the matter, so far

as paying penal rent is concerned, that cannot be accepted for the reason

that, admittedly, petitioner was not posted at the station where

accommodation was provided. Petitioner had sought accommodation at

Araria when he was already transferred to Bhagalpur. Petitioner, thus,

enjoyed the accommodation which he was not entitled to and, as such,

was an unauthorised occupier. Thus, petitioner is liable to pay penal rent

for the period of occupancy, as indicated in the impugned order passed.

The next question that arises what is the rent and the penal

rent. In the revised order dated 01.09.2006 (Annexure-E to the counter

affidavit), it is admitted that petitioner had, during the aforesaid period,
3

paid penal rent at the rate of Rs 465/- per month. Why the same has now

stood revised to about Rs 996/- per month remains unexplained in the

counter affidavit. Learned counsel for the State submits that as petitioner

was in occupation of the accommodation after retirement, it was market

rent that was being charged. I am afraid, learned counsel for the petitioner

is correct in pointing out that in the revised order dated 01.09.2006, it is

stated that the rent was being charged for the period 01.05.1992 to

31.08.2003 whereas the petitioner had superannuated on 31.07.2009 long

thereafter. Thus, no proper reason is forthcoming as to why this

enhancement.

In such a situation, I have no option but to set aside the

impugned order, as contained in Annexure-9 and Annexure-E and direct

the petitioner to make a representation to the Executive Engineer,

Irrigation Division, Bhagalpur who would reconsider the matter with

regard to the rate at which penal rent was charged and payable. If it is

found that penal rent had been paid then penal rent cannot be

subsequently revised much less after petitioner had vacated the quarters

unless it was for some justifiable reason wrongly charged. The petitioner

would be entitled to make a detailed representation in this regard and after

hearing the petitioner, the concerned Executive Engineer would dispose of

the same by a speaking order duly communicated to the petitioner within

one month of filing the representation. It is only expected if, as a

consequence of the aforesaid order, it is found that the deduction

subsequently made pursuant to the impugned order was excess of the

liability, the concerned Executive Engineer would ensure its refund to the
4

petitioner within one month.

With these observations and directions, the writ petition

stands disposed of.

M.E.H./                           (Navaniti Prasad Singh)