High Court Jharkhand High Court

Fulmani Debi vs State Of Jharkhand & Ors on 20 November, 2008

Jharkhand High Court
Fulmani Debi vs State Of Jharkhand & Ors on 20 November, 2008
                In the High Court of Jharkhand at Ranchi

                       W.P.(S) No.4929 of 2007

                Fulmani Devi..............................Petitioner

                       VERSUS

                State of Jharkhand and others.. Respondents

                CORAM: HON'BLE MR. JUSTICE R.R.PRASAD

                For the Petitioner : M/s. Jitendra Nath and Pradeep Kumar
                For the State       : Mr.S.B.Gadodia
                For the Accountant General: Mr.S.Srivastava

4.   20.11.08

This writ application is directed against the order as

contained in pension payment order issued by the Accountant

General vide memo no.Pen III- 07-08-3980 dated 16.6.2007

(Annexure 1) whereby Rs.3,60,954/- has been shown as

Government dues and has been ordered tobe debited from the

amount of pension. Further order as contained in memo no.4231

dated 19.7.2007 issued by Senior Superintendent of Police, Ranchi

has also been sought tobe quashed whereunder Senior

Superintendent of Police directed the Treasury Officer, Ranchi to

adjust Rs.3,60,954/- from the amount of pension and gratuity of

the petitioner.

It is admitted case of the partes that the petitioner was

appointed against the post of Sweeper in the year 1964 but at the

time of her appointment, her date of birth was not noted in the

service book. However, when in the year 1994-95 the above defect

was detected, the petitioner was sent to Civil Surgeon, Ranchi for

assessment of her age. On examination, age of the petitioner was

ascertained to be 56 years which was communicated by the Civil

Surgeon, vide letter dated 30.11.1995. On the basis of that report,

office order was drawn and the age of the petitioner was entered

into the service book and according to that entry, the petitioner

was supposed to retire on 31.3.1998. However, according to the
2

petitioner, the petitioner being illiterate was not aware about the

date of retirement and, hence, she went on putting her services

until 30.11.2004 when she was asked to vacate the post which she

did and during this period, the petitioner did draw the salary. Now

the authority has sought to recover the amount which the

petitioner has drawn for the period from 1.4.1998 to 30.11.2004

which is quite illegal as the petitioner was allowed to continue to

discharge his duties without there being any misrepresentation.

Learned counsel appearing for the petitioner further submits

that under the provision of Police Manual, the authority was

required to intimate about the date of retirement to the petitioner

18 months before but admittedly no such information was given

and the petitioner was allowed to continue to discharge her duties

and in that event, the authority is not entitled to recover the

amount which the petitioner has drawn in view of the ratio laid

down in a case of Narayan Singh vs. State of Bihar and

others [2004(1) JCR 324].

However, stand of the respondent is that on the basis of the

age ascertained by Civil Surgeon, Ranchi, the petitioner was to

retire on 31.3.1998 which the petitioner was fully knowing but the

petitioner continued her services even after attaining the age of

superannuation without there being any order of the controlling

authority though, under order as contained in memo no.3/F –

02/88 (Part I)/1600 V (2) issued by the Finance Department,

Government of Bihar on 1.4.1991, the petitioner was not supposed

to continue after attaining the age of superannuation but the

petitioner continued her services till 30.11.2004 and hence, salary

drawn for aforesaid period is adjustable towards the amount of

pension and gratuity of the petitioner.

3

Mr. S. Srivastava, learned counsel appearing for the

Accountant General submits that the petitioner even after attaining

age of superannuation went on discharging her duties without any

order regarding her re-employment and in that event, she had no

right to claim the salary and, therefore, office of Accountant

General issued the order wherein excess amount drawn has been

shown to be debitable from the amount of pension and gratuity of

the petitioner.

Learned counsel further submits that when similar point fell

for consideration before the Hon’ble Supreme Court rendered in a

case of Radha Kishun vs. Union of India and others [(1997)

9 SCC 239] the Apex Court found the order regarding recovery of

the amount quite justifiable and in that view of the matter, this writ

application is fit to be dismissed.

Having heard learned counsel appearing for the parties, it

does appear that when it was found that service book does not

contain the date of birth of the petitioner, the authority sent the

petitioner before the Civil Surgeon, Ranchi for assessment of her

age and on examination, her age was found to be 56 years in the

year 1996 and, accordingly, petitioner was supposed to get retired

on 31.3.1998. but the petitioner went on discharging her duties till

30.11.2004 when she was asked to vacate the post, though,

according to learned counsel appearing for the petitioner, the

authority in terms of the provision of Police Manual, was required

to intimate about the date of retirement 18 months before the

date of superannuation but the said provision of the Police Manual

never gives any right a person to continue service even after

attaining the age of superannuation, if no such communication has

been made by the authority. Admittedly, the petitioner’s age has

been assessed by the Civil Surgeon, Ranchi and in that event, one
4

can easily presumed that the petitioner must have knowledge

about the date of superannuation and as such, any plea taken that

the petitioner was not aware of the date of superannuation is not

acceptable. Consequently, the argument advanced on behalf of

the petitioner that the authority is not entitled to recover the

amount which the petitioner has drawn in excess during the period

from 1.4.1998 to 30.11.2004 is also not tenable as the petitioner

had no right to continue in the service and to draw the salary after

attaining the age of superannuation. This proposition has been

categorically laid down by the Hon’ble Supreme Court in a case of

Radha Kishun vs. Union of India and others (supra).

However, learned counsel has placed his reliance in a case of

Narayan Singh vs. State of Bihar and others (supra), but the

ratio laid down in that case is not applicable in the present case as

in that case, certain amount was paid to the petitioner on account

of second time bound promotion and also on the premise that he

had passed Hindi Nothing and Drafting Examination but

subsequently, it was found that the petitioner was not entitled to

second time bound promotion from the date on which it was given

and, therefore, excess amount drawn was sought to be recovered

which order was held to be not tenable by this Court as time bound

promotion and also salary enhancement on account of passing of

Hindi Nothing and Drafting Examination was given without there

being any misrepresentation.

So far this case is concerned, the petitioner was quite aware

about the date of his superannuation, still she continued in service

and drew salary to which she was not entitled to and under this

situation, any order regarding recovery of the amount drawn in

excess cannot in view of the ratio laid down in a case of Radha
5

Kishun vs. Union of India and others (supra), be held to be

illegal.

Accordingly, I do not find any merit in this application.

Hence, this application is dismissed.

(R.R. Prasad, J.)

ND/