High Court Punjab-Haryana High Court

Amritsar Aviation Club & Anr vs Savitri Devi & Anr on 13 January, 2009

Punjab-Haryana High Court
Amritsar Aviation Club & Anr vs Savitri Devi & Anr on 13 January, 2009
RSA No.22 of 2009                                                1

 IN THE HIGH COURT OF PUNJAB AND HARYANA AT CHANDIGARH

                                           RSA No.22 of 2009
                                           Date of Decision:13.01.2009

Amritsar Aviation Club & anr.

                                                      ....appellants

                        Versus

Savitri Devi & anr.

                                                      .....respondents

CORAM:          HON'BLE MR.JUSTICE RAKESH KUMAR GARG

Present:  Mr.Govind Goel, Advocate
          for the appellants
                ****

RAKESH KUMAR GARG J.

Brief facts leading to the filing of this appeal are that

plaintiff-respondent worked as store keeper of the appellant. Plaintiff

retired from service after attaining the age of superannuation on

30.06.1997. She received a total sum of Rs.2,10,326/- from defendant-

appellant Nos.2 and 3, towards the salary, leave encashment etc.vide

cheque dated 14.02.2003. Since the payment of her dues was made after

a considerable delay, she requested the defendants/appellants to pay

interest on delayed payment. The plaintiff also served legal notice upon

the defendant-appellants, but to no effect. In these circumstances, the

plaintiff filed the present suit for declaration to the effect that she is entitled

to interest @ 24% per annum on delayed payment of Rs.2,10,326/- being

salary etc.from the defendants with consequential relief of mandatory

injunction directing the defendants to release interest on the aforesaid

amount to the plaintiff.

Defendant-appellants No.2 and 3-appellants filed written

statement raising various preliminary objections regarding the

maintainability of the suit and that the suit is time barred. On merits, it was

admitted that the plaintiff had been working as store keeper in Amritsar
RSA No.22 of 2009 2

Aviation Club. It was also admitted that she retired from service on

30.06.1997 after attaining the age of 60 years and the

defendants/appellants had paid a sum of Rs.2,10,326/- vide cheque dated

14.02.2003 as full and final settlement of her dues which were accepted by

her without any kind of protest. It was further stated in the written

statement that Aviation Club did not have the funds to pay the salary of the

staff because it is the State Government which release grant in aid to the

club for the purpose of disbursement of the salary of the staff. It was

alleged that grant in aid was not released by the State Government,

therefore the salaries of the staff could not be paid well in time. Since the

Government had not released the grant in aid, the working staff of the club

filed Civil Writ Petition No.19810 of 2001 in this Court for seeking a

direction to the Government to release the grant in aid to the club for

releasing dues of the staff and this Court vide its order dated 22.08.2002

directed the Punjab Government to release grant in aid to the club

i.e.appellant for payment of pending dues of the staff. It was further stated

in the written statement that the order was regarding pending dues only

and no order was passed by this Court to pay interest on delayed payment.

Therefore, the defendants are not liable to pay interest on the delayed

payment. Thus, it was prayed that the suit of the plaintiff be dismissed.

Defendant No.1, the Director, Civil Aviation Club(Punjab)

filed separate reply stating therein that the plaintiff was employee of the

Amritsar Aviation Club and not a government employee and the said club is

a private body controlled by their own rules and regulations. The dues to

the plaintiff have been paid by defendant Nos.2 and 3. It was also stated

that defendant No.1 is not liable to pay interest on the delayed payment. It

was prayed that the suit of the plaintiff be dismissed. On the basis of the

pleadings of the parties, the following issues were framed by the trial Court:

1. Whether the plaintiff is entitled to get the interest on sum
RSA No.22 of 2009 3

of Rs.2,10,326/- @24% p.a.from the defendant? OPP

2. Whether the plaintiff is entitled for mandatory injunction as

prayed for?OPD

3. Whether the present suit is not maintainable? OPD

4. Whether the plaintiff has no cause of action to file the

present suit?OPD

5. Whether the plaintiff estopped by her own act and

conduct from filing the present suit?OPD

6. Whether the suit is not properly valued for the court fee

and jurisdiction?OPD

7. Relief.

The trial Court after considering the evidence on record and

hearing the learned counsel for the parties held that defendant Nos.2 and

3 have withheld the retiral benefits of the plaintiff without assigning any

sufficient reason and therefore the plaintiff is entitled to interest on delayed

payment and decreed the suit of the plaintiff with costs and defendants

were directed to pay interest on delayed payment along with interest

@ 12% per annum from the due date till the decision of the case and

further future interest @ 6% per annum from the date of decision till

realization.

Feeling aggrieved against the aforesaid judgment of the trial

Court, defendant Nos.2 and 3 filed Civil Appeal No.199 of 1997 and

defendant No.1 filed Civil Appeal No.207 of 2007. Both the appeals were

decided by impugned judgment and decree dated 16.10.2008 passed by

District Judge, Amritsar, whereby Appeal No.207 of 21.09.2007 titled as

‘The Director, Civil Aviation Club versus Savitri Devi & ors’ was

allowed and it was held that the plaintiff-respondent was not an employee

of the State of Punjab and as such no liability could be fastened upon the

appellants in Civil Appeal No.207 of 21.09.2007. However, in Civil Appeal
RSA No.22 of 2009 4

No.199 of 1997 filed by the present appellants, findings of the trial Court

were affirmed except for the modification in the rate of interest i.e.interest

on the delayed payment prior to the institution of the suit was reduced from

12% to 8% per annum. Except this modification, the appeal filed by the

present appellants was dismissed by the Lower Appellate Court.

Still feeling aggrieved, the appellants have filed the present

appeal challenging the judgment and decrees of the Courts below.

According to the learned counsel for the appellants, the

following substantial questions of law arise in this appeal:

1. Whether the suit filed by the respondent-plaintiff seeking

declaration and mandatory injunction for the grant and

payment of interest on the retiral dues from the date of

retirement i.e.30.06.1997 was maintainable, especially

after the plaintiff-respondent had already been paid the

entire amount of the retiral dues way back on

14.02.2003?

2. Whether the suit filed by the plaintiff-respondent seeking

declaration and mandatory injunction for payment of

interest on her retiral dues from the date of retirement i.e

30.06.1997 could be filed on 30.04.2005 and the suit so

filed was ex facie, time barred and outside the jurisdiction

of the Court in view of Section 3 of the Limitation Act?

3. Whether the courts below had any jurisdiction to entertain

the suit for interest alone?

4. Whether the courts below had any jurisdiction to direct

the payment of interest when the issue as to who was the

employer of persons working in Civil Aviation Club is

under consideration of this Court in CWP No.2244 of

1999, 14401 and 19810 of 2001 and who is liable to pay
RSA No.22 of 2009 5

the retiral dues of the employees working in Civil Aviation

Clubs is pending consideration in CWP No.19059 of 2006

and CWP No.19363 of 2006?

In support of his case, learned counsel for the appellants

has vehemently argued that the suit of the plaintiff-respondent seeking

declaration and mandatory injunction for payment of interest on her retiral

dues from the date of retirement i.e.30.06.1997 could not be filed on

30.04.2005 and the suit so filed was ex facie, time barred and outside the

jurisdiction of the Court in view of Section 3 of the Limitation Act and was

liable to be dismissed on this ground alone. Elaborating his argument

further, learned counsel stated that the cause of action if any accrued to

the plaintiff on the date of her retirement i.e.on 30.06.1997 and in spite of

the fact that she did not get the retiral benefits, she did not take out any

legal proceedings within the time frame as prescribed by law and thus with

the flux of the time, the claim of the respondent became time barred and

therefore the suit was liable to be dismissed on this ground. Learned

counsel for the appellant has further argued that the courts below have

erred in ignoring that the issue as to whether the plaintiff and other similarly

situated employees of the Civil Aviation Club were liable to be paid retiral

benefits by the State Government or not was pending consideration of the

Hon’ble High Court in various writ petitions i.e. CWP No.19059 of 2006 and

19363 of 2006 and even the matter as to who was the employer of these

employees is pending consideration before a Division Bench of this Court

in CWP No.2244 of 1999, 14401 of 2001 and 19810 of 2001 and till the

decision of the above writ petitions, it was not possible to make payment of

any amount consequent upon retirement of various employees, therefore,

the Courts below could not have ignored the effect of the pendency of the

above litigation in the High Court and thus the judgment and decrees of the

Courts below are liable to be set aside.

RSA No.22 of 2009 6

I have heard learned counsel for the appellants and

perused the impugned judgment and decrees of the Courts below and has

perused the record of the case with the help of counsel for the appellants.

I find no force in the contentions raised by the learned

counsel for the appellants. Admittedly the plaintiff was working as a store

keeper in Amritsar Aviation Club i.e.appellants. It is also not disputed that

she retired from service on 30.06.1997 on her attaining the age of

superannuation and her salary and other benefits were paid vide cheque

dated 14.02.2003. A perusal of the written statement filed by the appellants

would further show that it has nowhere been disputed that plaintiff-

respondent was not an employee of the Amritsar Aviation Club or the

appellants. The only defence taken in the written statement by the

appellants was that since the grant in aid was not being released by the

State Government, therefore salaries of the staff could not be paid well in

time. Thus, the contention raised by the learned counsel for the appellants

is that the issue with regard to the fact as to who was the employer of the

plaintiff and other similarly situated employees of the Aviation Club which is

alleged to be pending in the writ petitions is of no consequence. Moreover,

except the references of these writ petitions, nothing is placed on record by

the appellants to prove this fact that the aforesaid question is pending

before the Hon’ble High Court. Moreover, it has been admitted by the

appellants in the written statement that the plaintiff had been working as

store keeper in Amritsar Aviation Club and as stated above the appellants

have not disputed their liability to pay the plaintiff-respondent her salary

and other benefits on the ground that appellants are not her employers.

Thus, the contention raised by the learned counsel for the appellants is

without any merit and the same is rejected.

The second contention of the learned counsel for the

appellants that suit is barred by limitation is also liable to be rejected on the
RSA No.22 of 2009 7

ground that no such objection was raised by the appellants in their written

statements nor any issue was claimed in this regard. No doubt, it is the

duty of the Court to see whether the suit is within limitation and if it is found

ex facie that the suit is beyond limitation, the same can be dismissed as

time barred even without raising any objection by the defendant, but in the

present case, admittedly the appellants made the payment of retiral

benefits vide cheque dated 14.02.2003 and therefore the limitation in this

case for filing suit for payment of interest commenced to run from

14.02.2003 i.e.when a sum of Rs.2,10,326/- was paid to respondent No.1

by the appellants being salary and other retiral benefits. Once the

appellants admitted their liability to pay salary and other retiral benefits to

respondent No.1 on 14.02.2003, it cannot be argued that the interest

accrued thereon from the date of retirement of respondent No.1, became

time barred. Learned counsel for the appellants had also argued that there

was no culpable delay on the part of the appellants in releasing the retiral

dues of the plaintiff so as to entitle her any interest from the appellants as

the grant in aid was not being released by the State Government and the

appellants promptly made the payment on receipt of such grant and in fact

the plaintiff-respondent had accepted the retiral benefits without any

protest and in these circumstances the claim for interest was wholly

unjustified. This argument of the appellants is also liable to be rejected as

it is settled law that if an employee retires from service then employer is

liable to pay his retiral benefits promptly. It is well settled that right to

receive retiral benefits is a fundamental right of an employee and is not a

bounty. Simply because plaintiff-respondent accepted the retiral benefits

on 14.02.2003 without any protest would not imply that she had forfeited

the interest on the delayed payment and she cannot be estopped from

claiming interest on the delayed payment. Appellants being employers of

the plaintiff-respondent were duty bound to pay the salary and other retiral
RSA No.22 of 2009 8

benefits of the plaintiff-respondent on her retirement. Withholding of the

retiral benefits for a period of six years by appellants is not justified. The

right of the employee to get his retiral benefits cannot be eclipsed by the

fact that grant in aid was not released by the State of Punjab to the

appellants. Neither the delay in payment of retiral benefits to the plaintiff-

respondent can be justified on this ground.

For the reasons recorded above, I find no merit in this

appeal.

No other point was argued.

Thus,substantial questions of law as raised by the

appellants do not arise in this appeal.

Dismissed.

(RAKESH KUMAR GARG)
JUDGE
13.01.2009
neenu