High Court Jharkhand High Court

Mahendra Singh vs State Of Jharkhand & Ors. on 19 September, 2011

Jharkhand High Court
Mahendra Singh vs State Of Jharkhand & Ors. on 19 September, 2011
                                      -1-

           IN THE HIGH COURT OF JHARKHAND AT RANCHI
                         L.P.A.No. 497 of 2009
                                   -----
           Mahendra Singh                                       Appellant
                                Versus
           State of Jharkhand & Others                         Respondents
                               -------
           CORAM:         HON'BLE THE CHIEF JUSTICE
                          HON'BLE MR. JUSTICE P. P. BHATT
                                   ------
           For the Appellants : Mr. Baleshwar Yadav.
           For the Respondents : M/s T.N.Mishra,A.Allam S.Srivastava
                                   ------
           Order No. 05                      Dated 19th September, 2011


By Court          Heard learned counsel for the parties.

           2.     According   to   the      writ    petitioner,   originally   his

           grievance was that he was not given first time bound

           promotion with effect from 23.11.1977 and Second time

           bound promotion with effect from from 23.11.1989 and

           consequential monetary benefits due to such promotion.

           Petitioner/appellant has also prayed that Rs. 8825/- has

           been    wrongly    recovered           from   him    and,   therefore,

           respondents may be directed to refund the said amount.

           3.     It appears from the impugned order dated 07.05.2009

           passed in W.P.(S) No. 3224/08 that so far as first time

           bound promotion with effect from 23.11.1977 and Second

           time bound promotion with effect from 23.11.1989 are

           concerned, they were redressed. So far as petitioner's

           claim    for   refund     of     Rs.    8925/-   and   consequential

           pensionary benefits are concerned, the same have been

           rejected by the impugned order dated 07.05.2009 on the

           ground that a mistake was detected by the Office of the

           Accountant General and it was found that                mistake was
                        -2-

committed     in   fixation   of   salary    of   the   writ

petitioner/appellant and, therefore, he was called upon to

refund the amount of Rs. 8925/-.

4.   According to the respondents, petitioner voluntarily

refunded that excess amount and therefore, the writ

petitioner /appellant could not have raised any grievance

on this count. Argument of the respondent prevailed and

the writ petition of the petitioner was dismissed. Hence,

this L.P.A. has been preferred.

5.   Learned counsel for the writ petitioner      submitted

that respondents themselves have passed appropriated

order of fixation of salary of the writ petitioner and

thereafter, petitioner retired in the month of January, 2002.

Petitioner's pension was due and therefore, he was under

compulsion to refund the amount of Rs. 8925/- and he paid

the said amount so as to get the renaming amount of his

other benefits running in lacs of rupees.

6.   Learned counsel for the petitioner submitted that

neither petitioner committed any wrong or fraud upon the

respondents to get the fixation of his salary nor petitioner

was ever given any show cause notice and opportunity of

hearing   before alleging that the petitioner's salary was

wrongly fixed and no order to      withdraw the fixation of

salary of the petitioner was ever passed by the respondents

and straightway, on the basis of the objection raised by the

office of the Accountant General, not only that amount of

Rs. 8,925/- has been recovered, but consequently          his
                               -3-

pension has also been reduced.

7.   Learned counsel for the State submitted that the

petitioner was given wrong pay fixation and this fact was

detected by the office of the Accountant General and this

mistake     cannot      be    disputed        by     the    writ   petitioner-

appellant.

8.   Learned          counsel        for    the      Accountant       General

submitted that it is the obligation of the State to give the

complete Service Book of the employee to the office of the

Accountant General 18 months prior to retirement of the

employee.        However,       the    Accountant           General's        office

received the Service Book of the petitioner after his

retirement. Therefore, before the retirement of the writ

petitioner-appellant, the Accountant General's office could

not examine the case of the writ petitioner for grant of

retiral benefits. Immediately, when mistake was detected

by   the     office    of    the      Accountant           General,     it    was

communicated to the State and the employer consequently

raised     the    demand        of    above        said    amount     and       in

consequence        thereof,      the       pension    amount       has       been

reduced that was a natural consequence.

9.   Learned          counsel        for    the      Accountant       General

submitted that Hon'ble Supreme Court, in the case of

Union of India Vs. S.R.Dhingra and Others, reported in

(2008) 2 SCC 229 clearly held that correction of clerical

mistake can be made and pension initially calculated by

calculating average emoluments which included running
                             -4-

allowances        but    subsequently       a   clarification      dated

29.12.1999

was issued by the Railway Board stating that

running allowances was not to be taken into consideration,

then in that situation, revision of pension on account of

mistaken calculation of pension is permissible.

10. Learned counsel for the Accountant General also

relied upon another Division Bench judgement of this Court

delivered in the case of Ram Chandra Singh Vs. State of

Jharkhand & Others reported in 2005(2) JLJR 705

wherein also Hon’ble Supreme Court judgement delivered

in the case of Sahib Ram Vs. State of Haryana and

others reported in 1995 Suppl (1) SCC 18 was

distinguished and it was held that the mistakes in such

matter can be corrected.

11. Learned counsel for the Accountant General further

relied upon Division Bench judgement of this Court

delivered in the case of Rameshwar Prasad Vs.

Jharkhand State Electricity Board & others reported in

2009(3) JCR 207 wherein, taking the same view, revision

of pension was upheld.

12. Learned counsel for the Accountant General then

further relied upon yet another judgement of the Supreme

Court delivered in the case of I.C.A.R. & another Vs.

T.K.Suryanarayan & Ors. reported in 1997 (7)

Supreme 635.

13. We have considered the submissions of the learned

counsel for the parties and also perused the judgements
-5-

cited by learned counsel referred above.

14. A bare perusal of all the judgements reveals that in

none of the cases the issue was there that an order was

passed for pay fixation by the employer during the service

tenure of the employee and thereafter the employee was

made to retire on the basis of the pay which he was getting

when he was in service. In none of the cases issue was

available that any order to rectify the mistake was not

passed by any competent authority i.e., the employer and

yet the revision in pay after retirement of employee is

sought and pension has been effected. Here in this case,

admittedly the petitioner retired on 31.01.2002 and got the

last pay according to a particular amount. The petitioner,

therefore, was entitled to pension to be calculated

according to his last paid salary. If the petitioner’s pay was

wrongly fixed, then that could have been corrected by

passing appropriate order after giving opportunity of

hearing to the writ petitioner and that also could have been

done during the service period. The petitioner’s pay, fixed

long back when he was in service, could not have been

altered after his retirement merely on account of the

objection raised by the office of the Accountant General

and that too, without giving any show cause notice and

opportunity of hearing to the petitioner and in this case it

is admitted case that even after communication from the

office of the Accountant General, no order has been passed

to withdraw the revision of pay or pay fixation of the writ
-6-

petitioner and, therefore, in view of the objection of the

office of the Accountant General only, the order of pay

fixation/salary fixation of the writ petitioner cannot be

nullified.

15. In view of the above, the respondents could not have

ordered for recovery of the amount of Rs. 8,925/- which has

been recovered from the petitioner after his retirement and

that too without passing any order of withdrawal, the order

of salary fixation/pay fixation.

16. Therefore, the L.P.A. is allowed. The order of recovery

of Rs. 8,925/- from the petitioner is quashed and set aside.

The respondents are directed to refund the said amount to

the writ petitioner-appellant with interest @ 9% per annum

from the date when it was deposited with the respondents.

The respondents are further directed to make appropriate

re-calculation of pension of the writ petitioner-appellant

and pay the arrears to the writ petitioner in accordance

with Rules as well as shall pay the pension according to

such calculation for future. All actions required to be taken

by the respondents, be completed within a period of two

months from today.

(Prakash Tatia, C.J.)

(P. P. Bhatt, J)
Raman/Birendra