Allahabad High Court High Court

Deoki Nandan Agarwal vs Union Of India (Uoi) And Ors. on 16 May, 1986

Allahabad High Court
Deoki Nandan Agarwal vs Union Of India (Uoi) And Ors. on 16 May, 1986
Equivalent citations: AIR 1987 All 108
Author: H Seth
Bench: H Seth, D Sinha


JUDGMENT

H.N. Seth, Actg. C.J.

1. By means of this petition Sri Deoki Nandan Agarwal, a retired Judge of this Court, has prayed for the issue of a writ of mandamus directing the Union of India to issue necessary orders to the State of U.P., High Court, Allahabad and Accountant General III, U.P. Allahabad for paying cash equivalent of unutilised earned leave due to him on the date of his retirement and standing to his credit in his leave account for the full period of 360 days in terms of leave on half allowance or for 180 days in terms of leave on full allowance, under, Rule 20B of All India Services (Leave) Rules, 1956. He has further claimed relief for a direction to the Accountant General III to issue necessary pay/leave salary slip to him.

2. The petitioner was appointed as a permanent Judge of the Allahabad High Court on 17-11-1977 and on attaining the age of 62 years, he retired on 4-10-1983 after putting in actual service of 5 years and 9 months.

3. In the case of Union of India v. Gurnam Singh, AIR 1982 SC 1265 it was held that a retired Judge of the High Court is entitled to the payment of the cash equivalent of leave salary in respect to the period of earned leave at his credit on the date of his retirement in accordance with the provisions of Rule 20-B of the All India Services (Leave) Rules, 1955 read with Rule 2 of the High Court Judges Rules, 1956. The Government of India, Ministry of Law, Justice and Company Affairs accordingly issued an order dt. 18th Feb. 1983 addressed to the Chief Secretaries of State Governments, Registrars of all High Courts, Registrar of Supreme Court, New Delhi etc. for payment of cash equivalent of unutilised earned leave standing to the credit of retired Judges of the Supreme Court and High Courts, at the time of their retirement. By this order the Government of India also laid down the criterion for calculating such cash equivalent. Thereafter the Accountant General, Allahabad issued a pay slip entitling the petitioner to receive cash equivalent of leave salary for the period of one month and eleven days at the rate of Rs. 3500/- + Rs. 1800/- (DA) = 5300/- per month. As the petitioner claimed that the respondents did not permit him to encash leave for the full period for which he was entitled, he addressed a notice dt. 21st Jan. 1984 to respondent 1 mentioning therein that the period of leave which could be encashed by him on full allowance under Rule 20-B, if due, was 180 days. He had been allowed to encash 42 days leave. He was, therefore, entitled to encash leave for a further period of 138 days. Doubling the said period of 138 days for purposes of leave on half allowance (the basis on which petitioners’ leave account had been maintained) he became entitled to encash leave for a further period of 276 days (9 months and 6 days) at the rate of Rs. 1110/- + Rs. 1800/- (DA) = 2910/- per month and urged the respondent to arrange to pay him a further sum of Rs. 26772/-. The claim made by the petitioner was turned down by respondent 1 vide communication dt. 27-3-85 which ran thus: —

“Sir,

I am directed to refer to your letter dt. 21st Jan. 1984 on the above mentioned subject and to say that the matter has been examined in detail and it is felt that the cash equivalent of leave salary on behalf allowance is not admissible to you. Hence, it is regretted that the request made by you cannot be acceded to.”

4. The petitioner then filed the present
petition on 23-5-85 which was subsequently
got amended vide order dt. 9th Sept. 1985.

According to the amended petition the
petitioner is, over and above the period for
which he has been allowed to encash his
leave, entitled to encash his leave for a further
period of 138 days on full allowance at the
rate of Rs. 3500/- + Rs. 2050/- (DA) i.e.
Rs. 5550/- p.m. or in the alternative for a;

period of 276 days on half allowance
calculated at the rate of Rs. 1110/- +
Rs. 2050/- (DA) per month. He, therefore,
prayed for the grant of relief already indicated
in the beginning of this judgment.

5. The claim made by the petitioner has
been resisted on behalf of respondents 1 and
4, i.e. Union of India and the Accountant
General who do not question the right of the
petitioner to receive cash equivalent of
unutilised earned leave standing to his credit.

They, however, contend that the petitioner is
entitled to encash only the unutilised portion
of the earned leave that had accrued to him
on full allowance. They point out that
according to Section 5(2) of the High Court Judges
(Conditions of Service) Act, 1954 the
aggregate amount of leave on full allowance
which can be granted to a Judge during the
whole period of his service as such is not to
exceed one twenty fourth of the period spent

by him on actual service. After accounting for the leave on full allowance availed of by petitioner during the tenure of his service, the unutilised portion of this earned leave came to 42 days only and the cash equivalent therefore has already been given to him. The respondents, therefore, contend that the petitioner is not entitled to the relief claimed by him.

6. It may, at this stage be pointed out that the respondents do not dispute that in the date of his retirement, the petitioner was entitled to a salary of Rs. 3500/- + Rs. 2050 (DA) and that the cash value of the unutilised leave has to be calculated accordingly.

7. According to the decision of the Supreme Court in the case of Union of India v. Gurnam Singh, AIR 1982 SC 1265 as per Rule 2 of the High Court Judges Rules, 1956 the condition of service of a Judge of a High Court for which no express provision has been made in the High Court Judges (Conditions of Services) Act, 1954 shall be determined by the rules for the time being applicable to members of the Indian Administrative Service holding the rank of Secretary to the Government of States in which the principal seat of the High Court is located. According the condition of service of a Judge of Allahabad High Court, not expressly provided in the High Court Judges (Conditions of Service) Act, 1954 must be determined by rules governing the member of Indian Administrative Service of the rank of Secretary to the Government of U.P. AH India Service (Leave) Rules contains provisions for leave in relation to members of the All India Services including the Indian Administrative Services and Rule 20-B which makes provision for payment of cash equivalent of leave salary thus : —

“(1) The Government shall suo motu sanction to a member of the service who retires from the service under Sub-rule (1) of Rule 16 of All India Services (Death-cum-Retirement Benefits) Rules, 1959, having attained the age of 58 years on or after the 30th Sept. 1977 the cash equivalent of leave salary in respect of the period of earned leave at his credit on the date of his retirement, subject to a maximum of 180 days.

(2) The cash equivalent of leave salary payable to a member of the Service under Sub-rule (1) above shall also include clearness allowance admissible to him on the leave salary at the rates in force on the date of retirement and it shall be paid in one lump sum, as a one-time settlement…….?

8. The said rule applies mutatis mutandis to the statutory scheme pertaining to leave enacted in the High Court Judges (Conditions of Service) Act, 1954 and on his retirement a High Court Judge becomes entitled to cash equivalent of his leave salary in respect of the period of earned leave to his credit on that date. The Court also pointed out that a Judge earns leave which is credited to his leave account and affirmed the decision of the High Court whereby it had been held that claim made by Justice Gurnam Singh for payment of cash equivalent of the leave salary in respect of the period of earned leave to his credit on the date of his retirement in accordance with the provisions of Rule 2 0-B of the All India Services (Leave) Rule, 1955 read with Rule 2 of High Court Judges Rules, 1956.

9. The case of the respondents before us is that the petitioner is entitled to encash only the unutilised portion of the earned leave due to him on full allowance. They contend that as laid down in Section 5(2) of the High Court Judges (Conditions of Service) Act, 1954 the leave on full allowance which can be granted to a Judge during the whole period of his service cannot exceed one twenty fourth of the period spent by him on actual service. After calculating the amount of such earned leave and deducting therefrom the leave on full allowance which had been availed of by the petitioner during his tenure, only 42 days leave stood to his credit on the date of his retirement and the petitioner has been allowed to encash the same on full allowance. They further contended that inasmuch as the petitioner did not, during his tenure, take any step to have the leave on half allowance credited to his leave account commuted into leave on full allowance in accordance with the provisions contained in Section 5A of the High Court Judges (Conditions of Service) Act, 1954, the leave on half allowance which stood to his credit cannot be permitted to be encashed.

10. We are not impressed by aforementioned submission made on behalf of the respondents. Applying Rule 20-B of the All India Services (Leave) Rules to the High C6urt Judges mutatis mutandis, it becomes clear that what such Judge becomes entitled to encash on his retirement is the amount of earned leave standing to his credit on the date of his retirement. The amount of leave which a Judge earns has been provided for in Section 4 of the Act, relevant portion whereof runs thus : —

“Leave Account Showing the Amount of
Leave Due —

(1) A leave account shall be kept for each Judge showing therein the amount of leave due to him in terms of leave on half allowance.

(2) In the leave account of a Judge –

(i) one fourth of the time spent by him on actual service; and

(ii) ……………………

(b) there shall be debited to him all leave with allowances taken by him.

Section 3(1) of the Act provides that subject to the provisions of the Act, leave granted to
a Judge may be at his option either –

(a) leave on full allowances; or

(b) leave on half allowances; or

(c) leave partly on full allowances and partly on half allowances.

11. Sub-section (2) then lays down that any period of leave on full allowances shall be reckoned as double that period of leave on half allowances. A combined reading of the two sections clearly brings out that a Judge earns leave equivalent to 1/4th of the time spent by him on actual service and that is what is credited to his leave account. Implication of maintaining the said account in terms of leave on half allowance becomes evident from the provisions of Section 3 of the Act according to which if the Judge takes leave on half allowances, his leave account is debited by the number of days on which he remains on leave, but if he chooses to take the said leave on full allowances, the leave account has to be debited by the double the number of days on which he remains on such leave. In our opinion, the stipulation in Section 4(1) of the Act laying down that leave account shall be kept for each Judge showing therein the amount of leave due to him in terms of leave on half allowance does not, in any way, affect the amount of earned leave which is credited to his leave account under Section 4(2)(a) of the Act. Accordingly, for purposes of Rule 20-B of the All India Services (Leave) Rules, whatever leave period remains at the credit of a Judge on the date of his retirement after debiting his leave account in the manner indicated in the Act constitutes the period of, earned leave at his credit and a Judge on his retirement is entitled to receive cash in respect of the said period.

12. In the case of Shiv Dayal Shrivastava v. Union of India, AIR 1984 SC 865 following two questions arose for consideration before the Supreme Court.

(i) Whether in view of the provisions of Section 5(3) of the High Court Judges (Conditions of Service) Act, the limit for encashing the earned leave standing to the credit of a Judge has to be confined to five months (equal to 150 days) and not 180 days as in Rule 20-B.

(ii) Whether for calculating the equivalent of leave salary admissible to a Judge the provisions of Section 9(1) of the Act would apply.

13. After noticing the provisions contained in Sections 3, 4, 5, 5A, 6, 7, 8 and 9 appearing in Chapter II of High Court Judges (Conditions of Service) Act, 1954 the Supreme Court pointed out that these provisions in the Act dealt with leave which had to be asked for and taken during the tenure of working as a Judge and observed thus :–

“Leave necessarily implies authorised absence from duty or employment (See Webster’s Third New International Dictionary). Rule 20-B makes provisions for payment of cash equivalent of leave due under the appropriate provisions but subject to a maximum of 180 days. We have already indicated that the ratio of Gurnam Singh’s case, AIR 1982 SC1265 has not been disputed. It would necessarily mean acceptance of the position that the Act did not make provision for payment of the retirement benefits contemplated under Rule 20-B, otherwise Rule 20-B could not have been applied The scheme in Rule 20-B is that the payment would be made suo motu and without any application for it. Leave referred to under the Act is one which has to be asked for and is intended to meet a different situation. For calculating the benefits under Rule 20-B, Section 5(3) of the Act is not relevant and in case in the leave account maintained under Section 4 of the Act leave is due, the benefit under Rule 20-B, has to be worked out subject to the upper limit of 180 days, equal to six months. The claim made by the petitioner that he was entitled to the benefit of six months is, therefore, justified subject, of course, to admissibility of leave to the extent of 180 days in the leave account. No dispute was raised before me that as a fact petitioner had to his credit more than 180 days of leave.”

14. From these observations it becomes abundantly clear that the Supreme Court has ruled that as per Rule 20-B of the All India Services (Leave) Rules, 1955 a High Court Judge becomes, on his retirement, entitled to encash equivalent of unutilised earned leave standing to his credit in his leave account up to six months and that the amount to which he becomes entitled has to be worked out accordingly. Further in computing the amount of cash equivalent the provisions in Sections 5, 5A, 6, 7, 8 and 9 of the High Court Judges (Conditions of Service) Act, 1954, are irrelevant. In the circumstances the submission made by the respondents based on Section 5(2) of the Act cannot possibly be countenanced. In our opinion what has to be seen in such cases is as to how much unutilised leave stands to the credit of a Judge on the date of his retirement in his leave account irrespective of the basis on which the said account has been maintained. In the context, neither the fact that the maximum amount of leave which can be granted to a Judge on full allowance is not to exceed one twenty fourth of the period of his actual service as laid down in Section 5(2), nor the circumstance that the petitioner did not take any step during the tenure of his service to have any portion of the leave due to him on half allowance converted into leave on full allowance has any bearing in calculating the amount to which a High Court Judge becomes entitled to receive in lieu of the unutilised leave standing to his credit on the date of his retirement.

15. Following the ratio of the decision of the Supreme Court in the case of Union of India v. Gurnam Singh, AIR 1982 SC 1265 and Shiv Dayal Shrivastava v. Union of India, AIR 1984 SC 465 we are clearly of opinion that the petitioner is entitled to encash the entire unutilised leave up to the maximum period of 180 days, which on the date of his retirement, stands to his credit in the leave account, maintained under Section 4(2) of the High Court Judges (Conditions of Service) Act, 1954 and that the cash equivalent for the said period is to be worked out on the basis of full allowance.

16. However, from various affidavits filed in the case we are not in a position to determine as to how much leave actually stood to petitioner’s credit on the date of his retirement. On behalf of the petitioner it was contended that the respondents have, in paras 5 and 6 of the supplementary counter-affidavit, admitted that on the date of petitioner’s retirement one year five months and seven days leave was due to him. Since the respondents have permitted the petitioner to encash only 42 days earned leave, the petitioner is entitled to further encash the leave for 138 days on full allowance. We, do not find any such admission in paras 5 and 6 of the supplementary counter-affidavit. As pointed out above, Section 4(2) of the Act stipulates that leave account of a Judge has to be credited with one-fourth of the time spent by him on actual duty. According to the allegations made in these paras the petitioner had functioned as a Judge for a period of five years and nine month, one-fourth of whereof comes to one year five months and seven days. It is obvious that the period of one year, five month and seven days mentioned in these paragraphs merely represent the total amount of leave that was earned by the petitioner during the tenure of his service without taking into account the amount of earned leave utilised by him and debited to his leave account in accordance with various provisions contained in Chap. II of the High Court Judges (Conditions of Service) Act, 1954. Actual amount of leave standing to petitioner’s credit on the date of his retirement has, therefore, to be ascertained.

17. The petitioner also submitted that he is entitled to interest on the additional amount that may be found payable to him in pursuance of this order. For this purpose he relied on the provisions of the Interest Act. In our opinion this claim made by the petitioner cannot be upheld for the simple reason that the provisions of Interest Act apply to proceedings which are initiated for recovery of debts. The present proceeding under Article 226 of the Constitution whereby the petitioner has merely sought a writ directing the respondents to perform their statutory function and to permit him to encash his earned leave, is not such a proceeding to which the provisions of Interest Act are applicable.

18. Inasmuch as we have come to the conclusion that the petitioner is entitled to the cash equivalent calculated on the basis of full allowance in respect of the amount of unutilised leave standing to his credit in the leave account on the date of his retirement, we direct the Union of India to issue necessary instructions to the State of U.P. and Accountant General U.P. to draw up an authority authorising the petitioner to receive cash equivalent of the unutilised earned leave standing to his credit in his leave account on the date of his retirement. The said cash equivalent is to be calculated on the basis of full allowance (Rs. 3500/- + Rs. 2050/- (D.A.)) to which the petitioner was entitled. It is made clear that in drawing up such authority the respondents shall be entitled to deduct therefrom the amount which has already been paid to the petitioner in this regard, earlier.

19. Respondent 3, namely, High Court of Allahabad shall also complete the necessary formalities to enable the other respondents to draw the authorisation as directed above.

20. In the result the petition succeeds and is allowed with costs.