High Court Jharkhand High Court

Md.Akbar Ali Ansari vs State Of Jharkhand & Ors on 14 September, 2011

Jharkhand High Court
Md.Akbar Ali Ansari vs State Of Jharkhand & Ors on 14 September, 2011
          IN THE HIGH COURT OF JHARKHAND AT RANCHI 
                     W.P.(S) No. 6072 of 2008

          Md. Akbar Ali Ansari                             ...    ...  ...        Petitioner
                               Versus
          1. The State of Jharkhand
          2. The Secretary, Health and Family Welfare, Ranchi
          3. The Deputy Commissioner, Godda
          4. The Civil Surgeon­cum­Chief Midical Officer, Godda
          5. The District Leprosy Eradication Officer in­charge, Godda
          6. The Area Incharge Medical Officer, Godda
          7. The Accountant General, Jharkhand, Ranchi            ...  ...        Respondents

    CORAM:         HON'BLE MRS. JUSTICE POONAM SRIVASTAV

          For the Petitioner       : Mr. Purnendu Kumar Jha, Advocate
          For the Respondent­State : J.C. to Sr. S.C. I

08/14.09.2011

Heard counsel for the petitioner and also counsel appearing on behalf of the 
State.

Counter and rejoinder affidavits have been exchanged and as agreed between 
the parties, the writ petition is finally decided at the stage of admission. 

The   instant   writ   petition   is   preferred   claiming   for   payment   of   arrears   of 
enhanced salary due with effect from 01.08.1993 pursuant to the letter, vide Memo 
No. 677/Godda  dated   08.06.1994   issued   by the  Civil   Surgeon­cum­Chief  Medical 
Officer, Godda and also granting him promotion in Junior Selection Grade at the 
pay­scale of 1400­2600 (a copy of the said order is Annexure­ 1 to the writ petition) 
as well as unutilized leave salary and the benefits of Assured Career Progression.  

The grievance of the petitioner is that on the basis of the recommendation of 
the 5th  revised pay, he was entitled for the enhanced basic salary of 1400­2600 to 
4500­7000. He was retired on 31.07.2002, but his pension was fixed on the last 
drawn salary i.e. without granting the scale of the 5th revised pay­scale. 

Submission on behalf of  the  State  in his counter  affidavit is that an order 
dated 08.06.1994 was issued with a rider that in the event there is no confirmation 
by   the   Finance   Department   or   it   is   found   at   a   latter   date   that   the   promotion   is 
somewhat   illegal   or   wrong,   in   such   circumstances,   the   excess   payment   on   the 
promoted post is liable to be recovered. 

Needless to say that there was no such information or intimation given to the 
petitioner during the course of his employment on the promoted post and there is no 
such order of recalling his promotion during the period, he continued to serve the 
department. 

Counter   affidavit   has   been   filed,   but   neither   there   is   any   assertion   to   this 
effect nor there is any document to support this contention.

It is also argued by the petitioner’s counsel that till date, he was never issued 
any notice whatsoever and he is not aware whether the order of promotion passed in 
his favour has ever been recalled. Thus, the claim of the petitioner that he is entitled 
for the pension to be fixed on the revised pay­scale appears to be fully justified. 
There   was   no   departmental   proceedings   initiated   during   the   course   of   his 
employment,   neither   the   order   of   promotion   was   alleged   to   be   passed   on 
misrepresentation of fraud, therefore, the petitioner cannot be subjected to such high 
handedness after his retirement, which he is facing at present. 

In view of what has been stated above, I am of the considered opinion that the 
petitioner is entitled  to get his arrears at the revised pay­scale provided by 5th Pay 
Commission and also pension is liable to be fixed on the pay­scale as mentioned 
aforesaid. The petitioner is being paid his pension on the old pay­scale which is liable 
to be redressed at this stage. 

In   view   of   all   these   circumstances   and   taking   into   consideration   that   the 
petitioner has rendered satisfactory service all his life, he is entitled to the benefits 
claimed in the instant writ petition. The writ petition is accordingly allowed with a 
direction to the respondents that the pay­scale of the petitioner shall be calculated 
and fixed on the basis of the recommendation of the 5th revised Pay Scale and arrears 
shall   be   disbursed   to   him   forthwith.   It   is   also   directed   that   the   pension   shall   be 
calculated  at the  last pay  fixed  (after  making  the calculation on the basis of the 
revised pay­scale) and the arrears of pension shall also be disbursed to the petitioner. 
The current pension shall be paid on the new scale as well. The respondent is also 
directed   to   pay   to   the   petitioner   the   amount   of   unutilized   leave   salary   and   the 
benefits of the A.C.P.

The   respondents’   counsel   has   made   a   request   that   all   these   exercise   of 
calculation   might   consume   time,   therefore,   sometime   may   be   allowed   to   the 
respondents to make calculation and also disburse the payment. 

Four months’ time is allowed.

The   petitioner   is   directed   to   make   a   detailed   representation   along   with   a 
certified copy of this order before the concerned authorities of the respondents and, 
in turn, the concerned authorities of the respondents shall do the needful, within the 
prescribed period of four months.

With the aforesaid observations/directions, the writ petition allowed.  

     

(Poonam Srivastav, J.)
Manish