High Court Patna High Court - Orders

Uma Nath Sharma vs The State Of Bihar &Amp; Ors on 20 July, 2010

Patna High Court – Orders
Uma Nath Sharma vs The State Of Bihar &Amp; Ors on 20 July, 2010
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                                 CWJC No.4051 of 2006

               UMA NATH SHARMA SON OF LATE YADU NATH
               SHARMA (MANDAL ) OF VILLAGE FATHEPUR, P.S.
               NATH NAGAR, DISTRICT BHAGALPUR.
                                  Versus

               1. THE STATE OF BIHAR
               2. THE TREASURY OFFICER, DISTRICT BHAGALPUR.
               3. THE DISTRICT OFFICER BHAGALPUR CUM
               DISTRICT MAGISTRATE, BHAGALPUR.
               4. THE DIRECOR, SECONDARY EDUCATION, BIHAR,
               BUDDHA MARG, PATNA.
               5. THE REGIONAL DEPUTY DIRECTOR, EDUCATION
               BHAGALPUR.
               6. THE DEPUTY DIRECTOR EDUCATION, MUNGER.
               7.   THE    DISTRICT   EDUCATION     OFFICER,
               BHAGALPUR.
               8.   THE    DISTRICT   EDUCATION     OFFICER,
               LAKHISARAI.
               9. THE ACCOUNTANT GENERAL, BIHAR, PATNA.
                                       -----------

03. 20.07.2010 Heard learned counsel for the petitioner and the

State.

The basic grievance of the petitioner is against

the order dated 17.01.2006 issued by the Accountant

General as contained in Annexure- 10 with regard to the

deduction of 25 percent of the pension, in view of the

order passed by the Director, Secondary Education,

Patna as per letter no. 1898 dated 28th of June 2005.

The aforesaid letter of the Director, Secondary Education

is not under challenge. However, on perusal of the said

order, as contained in Annexure- 10 series at page 46, it

would appear that by the aforesaid order after a
2

department enquiry the petitioner was imposed with the

aforesaid punishment of deduction of 25 percent of the

pension.

In this view of the matter letter issued by the

Accountant General as contained in annexure- 10 does

not suffer from any illegality and the same has been

issued pursuant to the order passed by the Director,

Secondary Education in a departmental enquiry for the

charge proved against the petitioner.

Learned counsel for the petitioner submits that

he has not been paid his gratuity, however, there is no

such prayer nor any averments made in the writ petition.

More so, petitioner earlier filed a writ petition with

respect to the payment of retiral dues especially with

regard to leave encashment. The writ petition was

disposed of by order dated 09.10.2001 in C.W.J.C. No.

12708 of 2001 as contained in Annexure- 5.

From perusal of the counter affidavit as also the

copy of the bank cheque as contained in Annexure- C

the amount of leave encashment has been paid and

received by the petitioner who made endorsement on

the back of the said cheque. Even though there is no

specific averment with regard to the non-payment of

gratuity, however, learned counsel for the petitioner

submits that petitioner has not been paid his gratuity.
3

In absence of any such averment, this court is not in a

position to issue any direction with regard to the payment

of gratuity.

Counsel for the State submits that prayer of the

petitioner challenging the claim for payment of 25

percent of the pension which has been deducted is not

admissible to him for the reason that the aforesaid

deduction of 25 percent of the pension from his pension

has been passed as a measure of punishment after

holding a departmental enquiry. The charges against the

petitioner have been found proved and the said order of

punishment still subsisted.

Considering the submission of the parties I do

not find any merit in this writ application and the same is

accordingly, dismissed.

Jagdish/                          ( Shailesh Kumar Sinha, J.)