High Court Jharkhand High Court

Ram Lakhan Shaw vs Jharkhand Electricity Board Bo on 8 December, 2008

Jharkhand High Court
Ram Lakhan Shaw vs Jharkhand Electricity Board Bo on 8 December, 2008
               In the High court of Jharkhand at Ranchi

                     W.P.(S) No.3098 of 2008

               Ram Lakhan Shaw.............................................. Petitioner

                     VERSUS

               Jharkhand State Electricity Board and others.. .Respondents

               CORAM: HON'BLE MR. JUSTICE R.R.PRASAD

               For the Petitioner : Mr. R.S.Mazumdar
               For the Respondents: Mr. A.K.Pandey

5.   8.12.08

Heard learned counsel appearing for the petitioner and

learned counsel appearing for the Respondents.

Learned counsel appearing for the petitioner submits that

the petitioner retired from the services of the Respondent-Board on

30.11.1995 as Meter Reader. Thereupon all the retiral dues except

gratuity has been paid and therefore, the petitioner approached

this Court, vide W.P.(S) No.1162 of 2007 for directing the

respondent to pay gratuity to the petitioner and the same was

disposed of on 19.4.2007 directing the petitioner to file a

representation before the General Manager-cum-Chief Engineer,

Area Electricity Board, Dhanbad, respondent no.3, who was

directed to consider the claim of the petitioner and pass

appropriate order. Pursuant to that, petitioner did represent the

matter before the respondent no.3 and the respondent no.3

rejected the claim of the payment of gratuity on the ground of

pendency of a Vigilance Case. Which order was communicated to

the petitioner, vide letter no. 1507 dated 14.5.2008 as contained in

Annexure 2 and the said order has been sought to be quashed on

the ground that the authority has no jurisdiction to withhold the

pension and gratuity on the ground of pendency of Vigilance Case.

However, learned counsel appearing for the Electricity Board

submits that the order as contained in Annexure 2 has been passed
2

keeping in view the decision of the Board as contained in the order

dated 6.8.1991 holding therein that the person against whom

departmental proceeding/judicial proceeding is pending, shall not

be entitled to gratuity till culmination of the case and, as such, the

impugned order cannot be said to be illegal.

Having heard learned counsel appearing for the parties, the

question falls for consideration “as to whether the Government has

got power to withhold pension and gratuity on the ground of

pendency of judicial or departmental proceeding ? This issue has

no longer remained res integra as this Court when same question

falls for consideration in a case of Dr. Dudh Nath Pandey

vs.State of Jharkhand & Ors. [2007(4) JCR 1 (Jhr)(FB)]

decided hereunder:

” Under Rule 43(a) and 43(b) of the Bihar Pension Rules,
there is no power for the Government to withhold gratuity
and pension during the pendency of the departmental
proceeding or criminal proceeding. It does not give any
power to withhold leave encashment at any stage either
prior to the proceeding or after conclusion of the
proceeding.”

In view of the settled principle, the impugned order, issued

vide letter no. 1507 dated 14.5.2008 as contained in Annexure 2 is

hereby set aside. Accordingly, respondent no.3 is directed to pay

the gratuity with statutory interest to the petitioner which the

petitioner is entitled to within a period of three weeks from today.

In the result, this application is allowed.

( R.R.Prasad, J.)
ND/