High Court Punjab-Haryana High Court

Sukhdev Chand vs Managing Director on 20 August, 2009

Punjab-Haryana High Court
Sukhdev Chand vs Managing Director on 20 August, 2009
      IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                     CHANDIGARH.

                                                   C.W.P. No. 9228 of 2006
                                         DATE OF DECISION : 20.08.2009

Sukhdev Chand

                                                            .... PETITIONER

                                   Versus

Managing Director, Pepsu Road Transport Corporation, Patiala and another

                                                        ..... RESPONDENTS


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


Present:    Mr. B.S. Sidhu, Advocate,
            for the petitioner.

            Mr. Balwinder Singh, Advocate,
            for the respondents.

                         ***

SATISH KUMAR MITTAL , J.

The petitioner was appointed as Conductor on 27.12.1971 in

the Pepsu Road Transport Corporation, Patiala (hereinafter referred to as

`the respondents’). After putting in more than 31 years of service, he retired

from the service of the respondents on 28.2.2003. After his retirement,an

amount of Rs. 22,930/- was deducted from the gratuity payable to him.

According to the respondents, this deduction was made on account of

wrongly granting the senior/junior increment to the petitioner, to which he

was not legally entitled. Further, an amount of Rs. 40,684/- was also ordered

to be recovered from the petitioner, vide order dated 18.8.2005, on the
CWP No. 9228 of 2006 -2-

ground that he remained under suspension from 11.3.1976 to 5.10.1976 and

had been on leave without pay from 2.1.1977 to 20.7.1977, but both these

periods were not deducted from the period of reckonable service of the

petitioner, while granting him increments. An amount of Rs. 15,000/-,

which was payable to the petitioner as arrears on account of additional

increment on completion of 24 years of service under the Assured Career

Progression (ACP) Scheme, was adjusted against the aforesaid recovery and

the remaining amount of Rs.25,684/- has been recovered from the salary of

the petitioner in monthly instalments of Rs. 1,000/-.

In the instant petition, the petitioner has prayed for quashing

the aforesaid deductions and recovery from him, being illegal and arbitrary,

with a further prayer for directing the respondents to pay the said amount

with interest.

Learned counsel for the petitioner argued that the petitioner

was granted the increments as per the Service Rules. Even the respondents

were very much aware of the suspension period and the period of leave

without pay, but after more than 20 years of granting the said benefit, they

have recovered the aforesaid amount on the ground that the same was

wrongly granted to the petitioner. Learned counsel submits that for the grant

of the said benefit, the petitioner neither made any mis-representation nor

played any fraud on the respondents. The respondents, on their own, under

the Service Rules, granted the benefit of additional increment to the

petitioner. Similarly, the deduction of Rs. 22,930/- has been made from the
CWP No. 9228 of 2006 -3-

gratuity payable to the petitioner, on the ground that the said amount was

paid to him on account of wrongly granting the senior/junior increment, to

which he was not legally entitled. Learned counsel submits that for granting

the said benefit also, the petitioner did not commit any fraud or

misrepresentation. Therefore, after his retirement, the said amount cannot be

recovered, in view of the decisions of the Supreme Court in Sahib Ram Vs.

State of Haryana, 1994 (5) SLR 753 and Bihar State Electricity Board and

another Vs. Bijay Bahadur and another, 2000 (10) SCC 99 and the Full

Bench decision of this Court in Budh Ram and others Vs. State of

Haryana and others, (CWP No. 2799 of 2008, decided on May 22, 2009).

Learned counsel for the respondents could not controvert the

aforesaid factual and legal position. He could not controvert the submission

of learned counsel for the petitioner that at no point of time, the aforesaid

benefits were granted on account of fraud or misrepresentation on the part

of the petitioner. It is not even the case of the respondents in the written

statement. When learned counsel for the respondents could not defend the

illegal action of the respondents, he sought time to have instructions from

the respondents. Subsequently, he informed that order be passed on merits.

After hearing the arguments of learned counsel for the parties, I

am of the opinion that the aforesaid deduction of Rs. 22,930/- from the

gratuity payable to the petitioner and recovery of Rs. 40,684/- (by adjusting

Rs. 15,000/- payable as arrears and recovering the remaining amount of

Rs.25,684/- in monthly instalments of Rs. 1,000/-) are totally illegal and
CWP No. 9228 of 2006 -4-

unjust. During the course of arguments, learned counsel for the respondents

referred the affidavit given by the petitioner on 7.7.2003, in which it was

stated by him that the recovery due from him may be deducted from his

gratuity and he will have no objection. In this regard, learned counsel for the

petitioner explained that when the retiral benefits of the petitioner were not

being released, the said affidavit was given by him. However, he submits

that only lawful recovery could have been deducted from his gratuity. In

this case, no misrepresentation or fraud was played by the petitioner in

getting the benefits of senior/junior increment and the grant of increment

under the ACP Scheme, when the aforesaid two benefits were granted to the

petitioner more than 20 years before his retirement. Thus, the said benefits

could not have been recovered from him after his retirement, on the ground

that the said benefits were wrongly granted to him. The case of the

petitioner is squarely covered by the law laid down in Sahib Ram’s case

(supra), Bihar State Electricity Board’s case (supra) and Budh Ram’s case

(supra).

In view of the above, the instant petition is allowed with costs.

The respondents are directed to refund the amount of Rs. 63,614/-

(Rs.22,930/- + Rs. 40,684/-) to the petitioner within a period of three

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

The costs are assessed at Rs. 5,000/-.

August 20, 2009                            ( SATISH KUMAR MITTAL )
ndj                                                 JUDGE