High Court Punjab-Haryana High Court

Satpal vs State Of Punjab And Others on 8 September, 2009

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


                                          C.W.P. No. 12400 of 2004
                               DATE OF DECISION: September 08, 2009


Satpal                                             .........PETITIONER(S)


                                VERSUS



State of Punjab and Others                         ......RESPONDENT(S)


CORAM: HON'BLE MR. JUSTICE AJAI LAMBA


Present: Mr. Ravinder Malik, Advocate,
         for Mr. S.P. Laher, Advocate,
         for the petitioner.

          Mr. Yatinder Sharma, DAG, Punjab.


AJAI LAMBA, J. (ORAL)

This order shall dispose of 9 petitions viz. CWP No. 12400 of

2004 titled Satpal Vs. State of Punjab and Others, CWP No. 11844 of 2005

titled Harnek Singh Vs. Vs. State of Punjab and Others, CWP No. 19368 of

2005 titled Gopal Singh Vs. State of Punjab and Others, CWP No. 2225 of

2006 titled Gian Watti Vs. State of Punjab and Others, CWP No. 9687 of

2007 titled Rishi Ram Vs. State of Punjab and Others, CWP No. 9692 of

2007 titled Bishan Dass Vs. State of Punjab and Others, CWP No. 9693 of

2007 titled Ram Paul Vs. State of Punjab and Others, CWP No. 9694 of

2007 titled Ram Murti Vs. State of Punjab and Others, CWP No. 9700 of

2007 titled Jagtar Singh Vs. State of Punjab and Others. For reference to

record, CWP No. 12400 of 2004 titled Satpal Vs. State of Punjab and

Others is being taken up.

C.W.P. No. 12400 of 2004 -2-

This petition has been filed under Articles 226 and 227 of the

Constitution of India praying for issuance of a writ in the nature of certiorari

quashing condition no. 12 contained in Annexure P-2 which provides as

under:-

“Recovery of retrenchee increment Rs. 73,838/- may be recovered

out of DCRG.

Prayer further is to quash order of recovery Annexure P-3

endorsed on 02.07.2002 whereunder it has been given out that in pursuance

of Accountant General letter dated 10.06.2002, sanction is accorded for

payment of gratuity to the petitioner after deducting amount of recovery on

account of retrenchee benefit increments.

It has been pleaded that the petitioner was initially appointed as

Tractor Operator on 01.12.1965 and worked as such till 28.02.1978 on Beas

Satluj Link Project. The petitioner was discharged on 28.02.1978. The

petitioner thereafter was adjusted on Thein Dam Project, Punjab, also

known as Ranjit Sagar Dam Shahpur Kandi Township, District Gurdaspur

on the post of Dozer Operator. The petitioner joined on 21.12.1994. The

petitioner attained the age of superannuation on 30.11.2001. Pension of the

petitioner has been calculated, however, Rs. 73,838/- has been withheld on

the pretext of recovery of amount of excess payment made by the

department inadvertently as the retrenchee benefit increments. Learned

counsel for the petitioner contends that the issues in this petition and other

petitions in the bunch would be covered by decision of this Court dated

27.05.2009 rendered in CWP No. 5568 of 2008, Charan Dass and Others

Vs. State of Punjab and Others.

C.W.P. No. 12400 of 2004 -3-

Learned counsel for the respondent-State very fairly concedes that

the issues raised in this petition and other petitions which are under

consideration is covered by the judgment rendered in Charan Dass case

(supra).

The relevant portion of the aforesaid judgment reads as under:-

“It is admitted case of the parties that the work

charge period is to be counted as qualifying period for the

grant of pensionary benefits and thus the emoluments drawn

by the employee as work charge employee had to be

considered as also the period when the employee served in

work charge capacity. It is admitted case of the parties that the

benefit of retrenchment increments and special increments was

granted to the employees during the period they were serving

in work charge capacity without any misrepresentation or

fraud on their part. The benefit allowed to the petitioners is,

however, sought to be withdrawn after take over and

regularisation by the State Government with effect from

13.3.1996. The retrenchment increments were allowed to bring

their salary and emoluments at par with other employees in

the revised pay scale, keeping in view their last drawn salary

as retrenchees. No reasons have been given in the reply as to

how such benefit is impermissible or illegal. The State,

however, has attempted to justify its action regarding

withdrawal of special and retrenchment increments.

Admittedly, special increments were granted from time to time
C.W.P. No. 12400 of 2004 -4-

to some of the employees/petitioners for their alleged good

work. There was no uniform policy and benefit of special

increments was given on selective basis. In so far as the

retrenchment increments are concerned, there cannot be any

second opinion that the benefit was granted to bring their

wages at par under the revised pay scale and that too before

their take over by the State Government.

As regards the grant of special increments is

concerned, it was selectively granted from person to person

and is not justified. However, one fact remains common in

regard to grant of both the benefits i.e. retrenchment

increments and special increments that the said benefits were

conferred upon the petitioners without any misrepresentation

or fraud on their part. The issue is squarely covered by the

Full Bench judgment of this Court passed in CWP No.2799 of

2008 alongwith other connected matters (Budh Ram and

others vs. State of Haryana and others) decided on 22.5.2009.

The case of the petitioners falls in category ii) wherein

following observations have been made:-

“It is in the light of the above pronouncement, no
longer open to the authorities granting the benefits,
no matter erroneously, to contend that even when
the employee concerned was not at fault and was not
in any way responsible for the mistake committed by
the authorities, they are entitled to recover the
benefit that has been received by the employee on
the basis of any such erroneous grant. We say so
primarily because if the employee is not responsible
for the erroneous grant of benefit to him/her, it
would induce in him the belief that the same was
C.W.P. No. 12400 of 2004 -5-

indeed due and payable. Acting on that belief the
employee would, as any other person placed in his
position arrange his affairs accordingly which he
may not have done if he had known that the benefit
being granted to him is likely to be withdrawn at any
subsequent point of time on what may be then said to
be the correct interpretation and application of
rules. Having induced that belief in the employee
and made him change his position and arrange his
affairs in a manner that he would not otherwise have
done, it would be unfair, inequitable and harsh for
the Government to direct recovery of the excess
amount simply because on a true and correct
interpretation of the rules, such a benefit was not
due……

We have, therefore, no hesitation in holding that in
case the employees who are recipient of the benefits
extended to them on an erroneous interpretation or
application of any rule, regulation, circular and
instructions have not in any way contributed to such
erroneous interpretation nor have they committed
any fraud, misrepresentation, deception to obtain
the grant of such benefit, the benefit so extended
may be stopped for the future, but the amount
already paid to the employees cannot be recovered
from them….”

In view of the above, the respondents are not entitled

to effect any recovery from the petitioners either on account of

retrenchment increments or special increments allegedly

erroneously given. However, the respondents are entitled to

re-fix the emoluments by reducing the special increment only.

Consequently the pay of the petitioners will be re-fixed and in

case of those employees who have already retired from

service, the retiral benefits shall be released within a period of

two months. The petitioners shall also be entitled to interest on

the delayed payment of pension/retiral benefits at the statutory

rate wherever admissible and at the rate of 6% on pension
C.W.P. No. 12400 of 2004 -6-

and other retiral benefits where statutory interest is not

provided for. Any amount deducted from the retiral benefits

or the salary of the petitioners shall be refunded within the

aforesaid period.

Ordered accordingly. Disposed of.”

In view of the conceded position that the issue is covered by

Charan Dass case (supra), this petition is allowed in terms and to the extent

of decision dated 27.05.2009 rendered in CWP No. 5568 of 2008, Charan

Dass and Others Vs. State of Punjab and Others.

08.09.2009                                                (AJAI LAMBA)
  shivani                                                     JUDGE

  1. To be referred to the reporters or not?

2. Whether the judgment should be reported in the Digest?