High Court Orissa High Court

Smt. Mamatamayee Moharana vs The Chairman-Cum-Managing … on 26 July, 2002

Orissa High Court
Smt. Mamatamayee Moharana vs The Chairman-Cum-Managing … on 26 July, 2002
Equivalent citations: 2002 II OLR 423
Author: A Patnaik
Bench: A Patnaik, M Papanna


JUDGMENT

A.K. Patnaik, J.

1. The husband of the petitioner, late Pitabas Moharana, was working as an Electrician under the Grid Corporation of Orissa Limited (for short ‘the Grid Corporation’) and he died while in service on 7.3.1995 leaving behind the petitioner, two daughters and two sons. One of his major sons applied for employment under the Family Rehabilitation Assistance Scheme and when he was not given any such employment, he filed writ petition O.J.C. No. 14475 of 1997 and a Misc. Case No. 12533 of 1997 for interim orders. On 10.11.1997, this Court while issuing notice in the said writ petition passed an interim order in the said Misc. Case directing that the family pension etc, if admissible, shall be released by the opposite party in accordance with law within four months from the date of receipt of the order. After the said order, the opp. parties released the provident fund dues in respect of late Pitabas Moharana but did not release the gratuity. On 17.3.1998, all of a sudden, the Executive Engineer, Electrical, EHT (M) Division, Burla issued an office order that quarters No. 2RA-1/3 of 66 K.V. Grid S/S Hirakud which was allotted in favour of Pitabas Moharana Electrician of T.I.Sub-Division, Burla is cancelled with effect from 7.7.1995, i.e., after grace period of four months from the date of expiry of Pitabas Moharana. Thereafter, on 10.6.1998 the Executive Engineer, Electrical, EHT (M) Division, Burla sanctioned a sum of Rs. 52,471.75 paise towards gratuity of late Pitabas Moharana. On 23.7.1908 the Executive Engineer issued a notice to the petitioner requesting her to vacate the aforesaid quarters within a week. This was followed by another letter dated 19.12.1998 of the Executive Engineer to the petitioner requesting her again to vacate the quarters so as to enable him to pay the balance gratuity after deduction of house rent till vacation of the quarters as per the rules. Finally, on 9.4.1999 the Executive Engineer passed an order allowing the family members of late Pitabas Moharana to retain the quarters upto 7.7.1995 at the standard rate and for deduction of penal rent at the rate of Rs. 900/- per month from 8.7.1995 to 28.1.1999 from the gratuity amount of Rs. 52,471.75. The petitioner has filed this writ petition praying for quashing the orders dated 17.3.1998, 23.7.1998, 19.12.1998 and 9.4.1999 (Annexures-3,4 series and 5) of the Executive Engineer and for a direction on the opp. parties to make immediate payment of the dues of the petitioner and, in particular, the gratuity with costs, compensation and compound interest.

2. At the hearing, Mr. S. B. Das, learned counsel for the petitioner submitted that under Section 4(1)(c) of the Payment of Gratuity Act, 1972 (hereinafter referred to as ‘the Act’) gratuity is payable to an employee on the termination of his employment after he has rendered continuous service for not less than five years on his death. He referred to Section 13 of the said Act which provides that no gratuity payable under the Act is liable to attachment in execution of any decree or order of any Civil, revenue or Criminal Court. He pointed out that Section 14 of the said Act further provides that the provisions of the Act or any rule made thereunder shall have effect notwithstanding anything inconsistent therewith contained in any enactment other than the Act or in any instrument or contract having effect by virtue of any enactment other than the Act. Mr. Das argued that in view of the provisions in Sections 13 and 14 of the Act, the gratuity payable under Section 4(1)(c) of the Act on the death of an employee cannot be adjusted towards the house rent to penal rent for the quarters under the occupation of the family of late Pitabas Moharana. In support of his aforesaid contention, Mr. Das cited the decision of the Supreme Court in Calcutta Dock Labour Board and Anr. v. Smt. Sandhya Mitra and Ors., A.I.R. 1985 S.C. 996 = 1985 Lab.I.C. 714. He also cited the decision of the Bombay High Court in Air India Ltd. v. Appellate Authority (Payment of Gratuity Act 1972) Regional Labour Commissioner (Central) Bombay and Ors., 1999 (81) FLR 900 in support of the proposition that the employer cannot claim the right of set-off in respect of its dues against the amount of gratuity in view of the provisions of Section 14 of the Act. Mr. Das submitted that the claim of the petitioner for gratuity under the Act is sought to be resisted by the opp. parties on the ground that the establishment of the Grid Corporation has been exempted from the provision of the Act by notification dated 4.12.1999 issued by the Government of Orissa under Section 5 of the Act. But a reading of the said notification dated 4.12.1999 would show that the said notification only applies to gratuity payable on superannuation or retirement or resignation of an employee working under Grid Corporation and does not apply to gratuity payable on the death of an employee under Section 4(1)(c) of the Act. Mr. Das also cited the decision of the Supreme Court in D. V. Kapoor v. Union of India and Ors., AIR 1990 S.C. 1923 in which the Supreme Court has held that the right to gratuity is a statutory right and any order to withhold the gratuity as a measure of penalty is illegal and devoid of jurisdiction. He also relied on the observations of the Supreme Court in Gorakhpur University and Ors. v. Dr. Shitla Prasad Nagendra and Ors., AIR 2001 S.C. 2433 that the University authorities are not entitled to recover penal rent for occupation of quarters by way of adjustment against pension, gratuity and provident fund amounts indisputably due and unquestionably payable to the employee concerned. He also cited Balbir Kaur and Anr. v. Steel Authority of India Ltd. and Ors. 90 (2000) C.L.T.450 (S.C.) in which the Supreme Court has observed that the mandatory statutory obligation under Section 4 of the Act to pay gratuity amount in one lump sum in the event of an untimely death of a worker or an employee cannot be deferred by the employer by introduction of a family pension scheme. Mr. Das submitted that the Grid Corporation cannot refuse to pay the gratuity amount to the petitioner which was payable on the death of her husband by relying on its own scheme of payment of gratuity other than that provided in the Act. Finally, Mr. Das cited the decision of the Supreme Court in State of Kerala and Ors. v. M. Padmanabhan Nair, A.I.R. 1985 S. C. 356 in which the Supreme Court has held that pension and gratuity are no longer bounty to be distributed by the Government to its employees on their retirement but are valuable rights and property in their hands and any culpable delay in settlement or disbursement thereof must be visited with the penalty of payment of interest at the current market rate till actual payment. Mr. Das argued that in view of the said decision of the Apex Court, this Court should direct the opp. parties to pay the gratuity amount of Rs. 52, 471.75 paise with interest at the market rate on such amount till the actual payment.

3. Mr. B. K. Patnaik, learned counsel appearing for the opp. parties, on the other hand, submitted that the Grid Corporation has its own scheme for payment of gratuity and for this reason has been exempted under Section 5 of the Act by the State Government from the provisions of the Act by notification dated 4.12.1999. According to Mr. Patnaik, therefore, all the arguments of Mr. Das based on Sections 4(1)(c), 13 and 14 of the Act have no application in this case and the decisions of the Supreme Court and the Bombay High Court cited by Mr. Das that gratuity payable under Section 4 of the Act cannot be attached or set off or adjusted against the dues of the employer have not relevance to this case. Mr. Patnaik next submitted that the provisions of the Orissa Civil Services (Pension) Rules, 1992 (hereinafter referred to as ‘the Rules’) are applicable to the employees of the Grid Corporation and Rules 68, 69 and 70 of the Rules provide for recovery and adjustment of Government dues including dues pertaining to Government accommodation against retirement gratuity payable to a servant. Mr. Patnaik argued that it is in accordance with the said provisions of the Rules that the amount of Rs. 52,471.75 paise sanctioned towards gratuity on the death of late Pitabas Moharana was adjusted towards the normal rent of Rs. 3/95 to 7.7.1995 at the rate of Rs. 90/- per month for the occupation of the quarters by his family members and towards penal rent of Rs. 38.409.67 for unauthorised occupation of the quarters for the period from 8.7.1995 to 28.1.1999 at the rate of Rs. 900/-per month the balance amount of Rs. 13,681.75 was offered to the petitioner by the Executive Engineer. According to Mr. Patnaik, the Executive Engineer by passing the impugned orders has not acted illegally or arbitrarily but has acted in accordance with the rules. He further argued that if the Executive Engineer had not adjusted the aforesaid normal rent and penal rent from the gratuity amount, it would not have been possible to recover the said dues of the Grid Corporation from the family of late Pitabas Moharana for the period of occupation of the quarters by his family after his death.

4. Rules 68, 69 and 70 of the Rules on which reliance has been placed by Mr. Patnaik, learned counsel for the opp. parties provided for recovery and adjustment of Government dues payable by Government servant on retirement against retirement gratuity and do not provide for recovery and adjustment of Government dues in respect of Government servants against death gratuity. Chapter-IX of the Rules is titled “Sanction of family pension and death gratuity in respect of Government servants dying while in service” and Rule 78 in the said Chapter-IX of the Rules provides for adjustment and recovery of Government dues from the death gratuity. The relevant provisions of the said Rule 78 which provide for adjustment and recovery of licence fee for Government accommodation from death gratuity are quoted herein below :

“78. Adjustment of Government dues – The following shall be taken to be Government dues to be recovered from gratuity, namely :

(1) Dues pertaining to Government accommodation –

(i) xx xx xx

(ii) If the licence fee has not been recovered up to the date of death and the family intends to retain Government accommodation for the permissible period of four months from the date of death of the Government servant, the following additional details to be furnished, namely:

(a) period of which licence fee still remains to be recovered;

(b) the amount of licence fee in respect of the period specified in Sub-clause (a) to be determined on the basis of standard rent bill;

(c) the amount of licence fee for retention of Government accommodation by the family of the deceased Government servant for concerned period of four months beyond the date of death of the Government servant to be determined on the basis of standard bill;

(d) the amount of licence fee mentioned at Sub-clauses (b) and (c) proposed to be recovered from death gratuity;

(e) details of any previous reference from the authority in charge of Government accommodation relating to recovery of licence fee.

(iii) The Head of Office shall recover from the death gratuity, the amount of licence fee, as intimated by the authority in charge of Government accommodation under Clause (ii).

 

 (iv) The recovery of licence fee for the occupation of Government accommodation beyond the permissible period of four months shall be the responsibility of the authority in charge of Government accommodation,  
                 xx                  xx                  xx"   
 

A reading of the aforesaid provisions of Rule 78 of the Rules would show that if the family intends to retain a Government accommodation after the death of a Government servant a permissible period of four months from the date of death of the Government servant for occupation of Government accommodation can be allowed by the authority in charge of Government accommodation and the licence fee for the said permissible period of four months on the basis of standard rent bill can be recovered from the death gratuity payable on account of the death of the Government servant. But for occupation of Government accommodation by the family of the deceased Government servant beyond the permissible period of four months from the date of death of the Government servant, licence fee cannot be recovered from such death gratuity and the recovery of such licence fee for occupation of the Government accommodation beyond the said permissible period of four months shall be the responsibility of authority in charge of the Government accommodation.

5. Thus, assuming the Grid Corporation has been exempted from the provisions of the Act by notification dated 4.12.1999 and that death gratuity is to be adjusted against Government dues in accordance with the Rules made applicable to employees of Grid Corporation, the licence fee for the quarters under the occupation of the deceased Pitabas Moharana for only the permissible period of four months from the date of his dated on 7.3.1995 to 7.7.1995 on the basis of the standard rent bill can be recovered from the death gratuity payable on account of the death of late Pitabas Moharana under Rule 78 of the Rules. Accordingly, out of gratuity amount of Rs. 52,471.75, the standard rent bill at the rate of Rs. 90/- per month for the period from March, 1995 to 7.7.1995 which worked out to Rs. 380.32 paise as per the letter dated 29.11.1999 of the executive Engineer in Annexure-6 to the writ petition can only be recovered from the death gratuity and the balance amount of Rs. 52,091.43 paise has to be released in favour of the petitioner.

6. In the writ petition, the petitioner has prayed for direction to the opp. parties to make immediate payment of gratuity, leave salary, provident fund and other dues of the deceased husband of the petitioner with costs, compensation and compound interest. It appears from paragraph-7 of the counter affidavit filed by the opp. parties that unutilised leave salary of Rs. 31,038.80 and E.P.F. amounting to Rs. 49,022.00 have already been paid to the petitioner on 26.3.1996 and 3.10.1998 respectively. Thus, what remains to be paid is only the aforesaid gratuity amount of Rs. 52,091.43 paise. We would have also directed the opp. parties to pay interest on the said amount of gratuity, but considering the fact that the family of the petitioner occupied the Government quarters beyond the permissible period of four months and considering also the fact that the Grid Corporation is now under great financial stress, we are not inclined to direct payment of interest on the aforesaid gratuity amount of Rs. 52,091.43 paise. To ensure prompt payment of the amount to the petitioner, we direct that the opp. parties will pay the said amount of Rs. 52,091.43 paise towards gratuity to the petitioner within a period of two months from today failing which the opp. parties will be liable to pay interest on the said amount of Rs. 52,091.43. paise at the rate of 9 per cent per annum calculated from the date of filing of this writ petition, i.e., from 5.5.1999. This direction is without prejudice to the right of the opp. parties, if any, to recover the rent for the period beyond the permissible period of four months from the date of death of late Pitabas Moharana by any other remedy available to them under law.

7. With the aforesaid directions, the writ petition is allowed but without costs.

M. Papanna, J.

8. I agree.