High Court Punjab-Haryana High Court

Chander Ram vs State Of Punjab And Others on 8 October, 2009

Punjab-Haryana High Court
Chander Ram vs State Of Punjab And Others on 8 October, 2009
       IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                      CHANDIGARH.

                                           C.W.P. No. 17566 of 2005 ( O&M )
                                           DATE OF DECISION : 08.10.2009

Chander Ram

                                                            ... PETITIONER
                                     Versus
State of Punjab and others

                                                        ..... RESPONDENTS


CORAM :- HON'BLE MR. JUSTICE SATISH KUMAR MITTAL


Present:       Mr. Surinder Garg, Advocate,
               for the petitioner.

               Mr. J.S. Puri, Addl. A.G., Punjab,
               for respondents No.1 and 2.

               Mr. Amit Dhawan, Advocate,
               for respondent No.3.

                           ***


SATISH KUMAR MITTAL , J.

The petitioner, who has retired as Safai Sewak from Municipal

Council, Malout (respondent No.3 herein), has filed the instant petition

under Article 226 of the Constitution of India for issuing the following

directions :

(i) His deemed date of retirement should be taken as 31.7.2005 instead of

31.1.2005 and he should be paid salary for the said period with

interest.

CWP No. 17566 of 2005 -2-

(ii) His last pay drawn be re-fixed after giving the benefit of ACP on

completion of 32 years of service.

(iii) The gratuity, leave encashment, Provident Fund & C.P.F, Medical

Allowance, DA and Bonus, which have not been released, be released

to him.

In the petition, it has been alleged that the petitioner was

appointed as Safai Sewak on 15.9.1971 and was confirmed as such on

15.9.1973. It is stated that in the service book, his date of birth has been

recorded as 1.7.1945, but he has been wrongly retired on 31.1.2005, instead

of 31.7.2005. It is further stated that he was not given the benefit of ACP on

completion of 32 years of service, which was to be given to him on

15.9.2003, therefore, his last pay drawn was wrongly fixed as Rs. 4850/-

whereas it should have been Rs. 5160/-. It has been alleged that the

complete retiral benefits, like gratuity, leave encashment, Provident Fund &

CPF, Medical Allowance, DA and Bonus have not been paid to him.

In the written statement, filed on behalf of respondent No.3, it

has been stated that the petitioner has mis-stated the facts and has concealed

the material facts from the Court. It is stated that in the service record of the

petitioner, there was an ambiguity with regard to his date of birth. He was

asked to remove that ambiguity. On that, the petitioner himself filed an

application along with an affidavit that his date of birth is 2.1.1945 and the

same be corrected in his service record. The said application, duly signed by

the petitioner, and the affidavit duly sworn by him, have been annexed as
CWP No. 17566 of 2005 -3-

Annexures R-1 and R-2. It has been stated that in pursuance of the said

application and the affidavit, submitted by the petitioner, respondent No.3

passed resolution dated 30.12.2004, whereby prayer of the petitioner was

accepted and his date of birth was corrected as 2.1.1945, according to which

he was retired on 31.1.2005. With regard to his retiral benefits, it has been

stated that all the retiral benefits have been paid to the petitioner and

nothing is due against respondent No.3. Regarding the grant of ACP scheme

on completion of 32 years of service, it has been stated that the petitioner

was granted the benefit of 24 years of service with effect from 1.3.1998 and

since thereafter, he had not completed 8 years of service and he retired on

31.1.2005, he was not entitled for the benefit of ACP on completion of 32

years of service. It is stated that the last pay drawn of the petitioner was

rightly fixed.

To the written statement filed by respondent No.3, the

petitioner filed replication stating therein that he never made any request for

change of his date of birth, which was wrongly and illegally changed by

respondent No.3 at its own. It is stated that the petitioner did not give

willfully the application (Annexure R-1) as well as affidavit (Annexure R-2)

and the respondents might have got the thumb impression of the petitioner

on the same, as he is an illiterate person. Therefore, his date of birth is

1.7.1945.

I have heard counsel for the parties. In my opinion, the

petitioner has not approached this court with clean hands and has taken false
CWP No. 17566 of 2005 -4-

plea. From the perusal of the application (Annexure R-1) as well as affidavit

(Annexure R-2) and the subsequent resolution passed by respondent No.3,

which has also been annexed by respondent No.3 as Annexure R-3, it is

amply clear that when the petitioner was asked to clear the ambiguity

regarding his date of birth, he moved application (Annexure R-1) with his

affidavit (Annexure R-2) stating that his date of birth is 2.1.1945 and the

same should be recorded in his service record. On the basis of the said

application and the affidavit, resolution was passed by respondent No.3 and

the date of birth of the petitioner was corrected as 2.1.1945. According to

the said date of birth, he was retired. Now, in the replication, the petitioner

has taken false stand that he did not give any such application or affidavit to

respondent No.3. The petitioner admits his thumb impressions on the

application as well as affidavit, but he explained that he is an illiterate

person and respondent No.3 might have got his thumb impression on those

papers. This stand taken by the petitioner is palpably false and cannot be

believed. A perusal of the affidavit clearly indicates that the same was got

attested from Notary. The petitioner is denying his thumb impression and in

order to take illegal gain, he made this false averment. There was no motive

for respondent No.3 to take the thumb impression of the petitioner on blank

papers and then convert the same in application and affidavit. The

allegations levelled by the petitioner in the replication are totally false and

not believable.

In view of the aforesaid conduct of the petitioner, in my
CWP No. 17566 of 2005 -5-

opinion, he is not entitled for any equitable relief from this court. Though

all the retiral benefits have been paid to him. On completion of 24 years of

service, he was granted the ACP with effect from 1.3.1998, therefore, on the

date of his retirement on 31.1.2005, he was not entitled for the benefit of

another ACP on completion of 32 years of service, which has rightly been

declined to him. In spite of all these facts, the petitioner has filed the instant

petition making false averments.

In view of the above, this petition is dismissed with costs. The

costs are assessed at Rs. 25,000/-.

October 08, 2009                              ( SATISH KUMAR MITTAL )
ndj                                                    JUDGE