Bombay High Court High Court

Unknown vs Compulsorily Retired Senior … on 25 January, 2010

Bombay High Court
Unknown vs Compulsorily Retired Senior … on 25 January, 2010
Bench: F.I. Rebello, J. H. Bhatia
     mgn

                IN THE HIGH COURT OF JUDICUATURE AT MUMBAI
                    ORDINARY ORIGINAL CIVIL JURISDICTION




                                                                              
                              WRIT PETITION NO. 291 of 2009




                                                      
     Union of India, through the                 )

     Chief Controller of Accounts,               )




                                                     
     Principal Accounts Office,                  )

     Ministry of Industry, 517-D,                )

     Udyog Bhavan,                               )




                                           
     New Delhi-110 011        ig                 )

     2.The Senior Accounts Officer,              )

     Pay and Accounts Office, Small Scale        )
                            
     Industries, Kurla-Andheri Road,             )

     Sakinaka, Mumbai-400 072.                   )
      


     3.The Estate Manager, Third Floor,          )
   



     Old CGO Building Annexe, 101, M.K.Road)

     Mumbai-400 020.                             )..PETITIONERS





                    Versus

     Sarjerao Vithal Patil                       )

     Compulsorily Retired Senior Account,        )





     Residing at Post Turchi, Taluka Tasgaon,    )

     District Sangli.                            )..RESPONDENT

     Mr. Y.S. Bhate, for the Petitioners.

     Mr. Sandeep V. Marne, for the Respondent.




                                                      ::: Downloaded on - 09/06/2013 15:32:56 :::
                               CORAM : FERDINO I. REBELLO &
                                     J.H. BHATIA, JJ.

DATED : 25tTH JANUARY, 2010

ORAL JUDGMENT (PER FERDINO I. REBELLO, J.):

Rule. Heard forthwith.

2. The respondent was in the employment of the

petitioners. It was the case of the petitioners that

Respondent

was in unauthorised occupation and

consequently would have to pay compensation in terms of

the various Notifications issued by the petitioners. An

order accordingly came to be passed. Aggrieved by that

order the Respondent preferred O.A., O.A. No.62 of 2007

before the Central Administrative Tribunal, which by the

impugned order dated 31st January, 2008 allowed the

O.A., with the direction to the petitioners to charge

only double license fee from the date of four months

after his retirement and till he vacates the quarters in

question. There was a further direction to petitioners

to release the remaining pension and pensionary benefits

which they have withheld wrongly within a period of two

months with interest at the rate of 9% per annum.

::: Downloaded on – 09/06/2013 15:32:56 :::

3. The petitioners aggrieved by the said order have

approached this Court. On behalf of the petitioners

learned Counsel submits that the impugned order suffers

from an error of law apparent on the face of the record

in as much as it was not open to the Tribunal to have

interfered with the compensation considering that the

Respondent was and continued to be in unauthorised

occupation of the premises and considering Office

Memorandum of 31st March, 1992 and Office Memorandum of

30th November, 1995 and 23rd July, 2002.

claimed by the petitioners were in terms of the said
The amounts as

office memorandums.

4. On the other hand on behalf of the respondent

learned Counsel placing reliance on the judgment of the

Supreme Court in Union of India & Anr. vs. Wing Commander

R.R. Hingorani (Retd.) (1987) 1 SCC 551 contends that in

so far as pension and commuted pension is concerned it

was not open to the petitioners to withhold or make

deduction in respect of the compensation from the

pension amount. To that extent the order of the

petitioners or of the Estate Officer was clearly without

jurisdiction. It is also pointed out that it cannot be

said that the order of the Tribunal based on the finding

::: Downloaded on – 09/06/2013 15:32:56 :::
that the petitioners had not taken any steps for eviction

of the respondent and considering his failing eye sight

of the Respondent, it cannot be said to be illegal or

disclosing an error of law apparent on the face of the

record.

5. To answer the question we may only refer to a few

dates. The respondent was appointed as an Upper Division

Clerk (UDC) some time on 6th May, 1996. A show cause

notice came to be issued to the respondent on 13 th May,

came

1994 on the ground of unauthorised absence. An order for

eviction to be passed on 10th June, 1994. The

respondent aggrieved preferred an Appeal before the

Appellate Authority under the provisions of the Public

Premises Eviction Act, hereinafter referred to as the

Act. By an order of 24th March, 1995 the impugned order

of 10th June, 1994 was set aside. The Appellate

Authority was, however, pleased to grant liberty to the

petitioners to issue fresh notice under Section 4(2) of

the Act. A fresh order of eviction came to be passed on

31st October, 1995. That was also subject matter of

another Appeal before the Appellate Authority, which once

again by order dated 6th March, 1996 set aside the order

with a direction to issue fresh show cause notice on the

ground of sub-letting as that was fresh ground sought to

::: Downloaded on – 09/06/2013 15:32:56 :::
be raised by the petitioner No.1. A charge sheet came to

be served on the respondent No.1 on 13th September, 1996.

Pursuant to the charge sheet and the enquiry held it was

held that the petitioner was guilty of the charges

established, punishment by way of penalty of removal from

service was passed on the respondent by order dated 15th

October, 1997. The respondent No.1 preferred an Appeal

against that punishment. The Disciplinary Authority was

pleased to reduced the penalty to one of compulsory

retirement by order of 5th June, 1998.

6.

It is subsequent to this order that by order dated

20th October, 2003 that the petitioner No.2 held that the

respondent s allotment was deemed to be cancelled on 17th

December, 1992 and that the respondent was liable to pay

damages with effect from 4th December, 1998 at the rate

prescribed. The respondent vacated the premises on 19th

July, 2004. The period of four months of allotment

expired on 17th December, 1992 It is against this order

the O.A. was filed, pursuant to which the impugned order

came to be passed.

7. The question that we have to answer is as to what is

the date from which the penal damages could have been

awarded considering that the punishment of removal from

::: Downloaded on – 09/06/2013 15:32:56 :::
service was reduced to one of compulsory retirement on

5th June, 1998. In terms of the Rules an employee is

entitled to retain the premises for a further grace

period of four months. In our opinion,therefore, once

the orders of eviction were set aside as also the order

of compulsory retirement it was not within the

jurisdiction of petitioner No.2 to have demanded damages

with effect from 17th December, 1992. The damages at

the highest could have been claimed at the rate as

notified with effect from 5th October, 1998 to the date

of eviction i.e. 19th July, 2004. To that extent, in our

opinion, the learned Tribunal totally misdirected itself

in law in passing the impugned order.

8. Therefore, the order to that extent is set aside

and modified whereby the respondent will have to pay

damages in terms of Government Notification dated 31swt

March, 1992 read with Government Notification dated 30th

November, 1992 and Government Notification dated 23rd

July, 2002 from 5th October, 1998 to 19th Jul, 2004. The

petitioners are, therefore, directed to pass fresh orders

in the above terms which will be binding on the

respondent No.1 and no challenge will be available to

respondent in respect of the said calculation except to

the extent of any arithmetical error.

::: Downloaded on – 09/06/2013 15:32:56 :::

9. The next issue would be regarding the deduction from

pension. In our opinion, considering the judgment of the

Supreme Court in the case of Wing Commander R.R.

Hingorani (supra) it will not be open to the petitioners

to deduct anything from the pension or from the commuted

pension. For that purpose we may gainfully refer to the

observation of the Hon ble Supreme Court in the said

Judgment. Placing reliance on Section 11 of the Pensions

Act, 1871 the learned Supreme Court held that Section 11

protects fromig attachment, seizure

pension or money due or to become due on account of any
or sequestration

such pension. Further the Court observed that even in

respect of commuted pension it is not open considering

Section 11 for any attachment. In other words in so far

as pension is concerned it will not be open to the

petitioners to make deduction from the pension benefits.

Our attention is invited to the order passed on 18th

January, 2010 whereby order has been passed directing

the payment of arrears of pension.

10. We, however, make it clear that in so far as

gratuity amounts are concerned, if any amounts are still

lying with the office of the petitioners it will be open

to the petitioners to recover the balance from whatever

::: Downloaded on – 09/06/2013 15:32:56 :::
gratuity amount is due and payable. If that amount is

not sufficient towards repayment of the compensation it

will be open to the petitioners to take such steps in

law to recover the balance amount.

11. Rule to that extent made absolute. IN the

circumstances of the case there shall be no order as to

costs.

(J.H. BHATIA,J.) (FERDINO I. REBELLO,J.)

::: Downloaded on – 09/06/2013 15:32:56 :::