Civil Revision No.5725 of 2007 (O&M) -1-
IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH
Civil Revision No.5725 of 2007 (O&M)
Date of decision:04.02.2009
Smt. Tejinder Kaur .............. Petitioner
Vs.
Haryana State through Collector, Karnal & others .............Respondents
Present: Mr. Naveen Daryal, Advocate
for the petitioner.
None for the respondent.
CORAM: HON'BLE MR. JUSTICE K. KANNAN
1. Whether Reporters of local papers may be allowed to see the
judgment ?
2. To be referred to the Reporters or not ?
3. Whether the judgment should be reported in the Digest ?
-.-
K.KANNAN, J. (ORAL)
1. The decree-holder who obtained a direction in the judgment that
he was entitled to gratuity and leave encashment salary after the conclusion
of enquiry pending against him within six months, moved the Executing
Court for recovery of the alleged leave encashment salary and for gratuity.
He quantified the amounts, although not specifically so drawn in the decree
or judgment by working out the original basic pay as Rs.10,750/-. The
Executing Court found the plaintiff’s entitlement to be justified but not at the
rate which he had claimed. The Court determined an amount of Rs.56,335/-
as leave encashment of the decree-holder at the refixed basic pay of
Rs.9250/- per month, as made by the Judgment-Debtor. There was no
direction by the Executing Court, apart from interest about the amount
claimed by way of gratuity in the execution petition.
2. Learned counsel for the revision petitioner, having recovered
Rs.56,355/- by virtue of the order is dissatisfied about its acceptance of the
Civil Revision No.5725 of 2007 (O&M) -2-
amount of Rs.9250/- as calculated by the Judgment-debtor as basic pay.
The contention of the learned counsel is that the Judgment-debtor has
reduced the amount even without notice and therefore, not valid.
3. The Executing Court cannot go behind the decree. Neither the
judgment nor the decree makes any reference about the particular basic pay
that shall be applied while calculating the encashment of leave. If there had
been any reduction of the basic pay, which was not justified, it would be an
independent cause of action and cannot be adjudicated by the Executing
Court.
4. The decree-holder also complains that leave encashment has been
provided only for 134 days and the entitlement to a further 126 days has not
been provided. This is again a matter which the petitioner could adjudicate
only before the Executing Court by an appropriate execution petition and he
could have no remedy before this Court. The only relief which the revision
petitioner could still have is the non-consideration of the claim for gratuity
for which there is a definite provision in the decree and judgment. Granting
the liberty to the decree-holder to approach the Court below for execution
for any unpaid amounts towards gratuity, civil revision petition is disposed
of.
(K. KANNAN)
JUDGE
February 04, 2009
Pankaj*