High Court Jharkhand High Court

Angilina Soren vs State Of Jharkhand & Ors on 13 October, 2009

Jharkhand High Court
Angilina Soren vs State Of Jharkhand & Ors on 13 October, 2009
                IN THE HIGH COURT OFJHARKHAND AT RANCHI
                        W.P. (S) No. 2163 of 2003
                                          With
                           W.P. (S) No. 2907 of 2003
                                          With
                           W.P. (S) No. 2399 of 2003

          Angilina Soren                  ......     ......      ........   Petitioner ( in W.P. (S) No. 2163 of 2003)
          1. Md. Afsar Shaikh
          2. Jyotindra Nath Sarkar
          3. Amar Kumar Das
          4. Alpana Chatterjee            ......     .....     .......    Petitioners (in W.P. (S) No. 2907 of 2003)
          1. Subodh Kumar Saha
          2. Kashi Prasad Ram
          3. Maniruddin Ahmed
          4. Shri Murlidhar Bhagat
          5. Shri Prahlad Bhagat
          6. Gopal Chandra Roy
          7. Vijay Kumar Jaiswal          .....    ......      .......    Petitioners (in W.P. (S) No. 2399 of 2003)

                                          --Versus--

          1.   The State of Jharkhand
          2.   The Director, Primary Education, Jharkhand, Ranchi
          3.   District Education Officer, Pakur, Cum-Sub DivisionalEducation Officer, Pakur
          4.   District Superintendent of Education, Pakur
          5.   District Accounts Officer, Pakur
          6.   Treasury Officer, Pakur             .....   ....... Respondents (in W.P. (S) No. 2163 of 2003)
          1.   The State of Jharkhand
          2.   Secretary, Primary Education, Govt. of Jharkhand, Ranchi
          3.   Regional Deputy Director of Education, Dumka
          4.   Director, Primary Education, Govt. of Jharkhand, Ranchi
          5.   The Accountant General, Jharkhand, Ranchi
          6.   Senior Accounts Officer, Accountant General Office, Ranchi
          7.   The Deputy Commissioner, Pakur
          8.   The District Education Officer, Pakur
          9.   Headmaster, Middle School, Manglabandh, Pakur... Respondents (in W.P. (S) No. 2907 0f 2003)
          1.   State of Jharkhand
          2.   Secretary, Primary Education, Jharkhand
          3.   Regional Deputy Director of Education, Dumka
          4.   Director, Primary Education, Dumka
          5.   Accountant General, Jharkhand
          6.   Senior Accounts Officer, Acctt. General Office, Jharkhand, Ranchi
          7.   Deputy Commissioner, Pakur
          8.   District Superintendent of Education, Pakur
          9.   District Education Officer, Pakur ........    ........ ...Respondents (in W.P. (S) No. 2399 of 2003)
                        ....
 CORAM:   THE HON'BLE MR. JUSTICE AMARESHWAR SAHAY

          For the Petitioner : Mr. Rajiv Ranjan, Naveen Kr.Ganjhu         (WPS No.2399 of 03)
                               Mr. Anil Kr. Sinha, Sr. Adv., Ananda Sen   (WSP No.2399 of 03)
          For the State/     : Mr. A. Allam, Sr.S.C.-II,Ms.Nehala Sharmin (WPS No.2163 of 03)
              Respondents      Mr. Rabindra Prasad, JC to GP-IV           (WPS No.2907 of 03)

C.A.V. On 06.10.2009                                              Delivered On         13.10.09              .

03/ 13.10.2009

The issue involved in all the three writ petitions are same and

similar and as such they have been taken together and are being

disposed of by this common order.

2 W.P (S) No.2163 of 2003 With

W.P.(S) No.2907 of 03 & 2399 of 03

The facts in short in W.P.(S) No. 2163 of 2003 are:

that the petitioner was appointed as Assistant Teacher in the

District of Pakur by issue of order as contained in Annexure -1 dated

5.5.1980. She was subsequently promoted to the post of

Headmistress vide order as contained in Memo No. 17362-65 dated

23.8.1985 (Annexure-2). The petitioner has challenged the orders

contained in Annexure – 4 to 6 to the writ petition, whereby on the

basis of an Audit report, it has been ordered that since the pay of the

petitioner was wrongly fixed on a higher scale and as such the

amount paid to her in excess be recovered.

The facts in short in W.P.(S) No. 2907 of 2003 are:

that the petitioner No.1 was appointed as Assistant

Teacher in the Matric trained scale on 14.11.1977 and he joined

the said post on 1.12.1977. Petitioner No.2 joined as Assistant

Teacher in Matric un-trained scale vide order of appointment

dated 8.11.1971 and he was subsequently allowed Matric trained

scale on 9.11.1974. Petitioner No.3 joined as Assistant Teacher

in Matric trained on 4.2.1975 and he was given Matric trained

scale from 30.4.1976. Petitioner No.4 joined as Assistant Teacher

on 2.6.1976 in Matric trained scale w.e.f. 1.4.1977. The

petitioner No.1 was given Senior Scale by District Superintendent

of Education, Sahibganj on 1.12.1989. Petitioner No. 2 was given

Senior Scale w.e.f. 1.4.1986. Subsequently, all the petitioners

were given I.A. trained scale. An audit was conducted by the Sr.

Accounts Officer, office of the Accountant General, Ranchi, and

after verifying the records regarding promotion of the

petitioners, a report was submitted observing that the

promotion given to the petitioners to the post of Assistant

Teacher in the Intermediate trained scale was not legal, and
3 W.P (S) No.2163 of 2003 With
W.P.(S) No.2907 of 03 & 2399 of 03

accordingly, recommendation was made for recovery of the

amount paid to them in excess. The grievance of the petitioners

is that on the basis of said audit report, the District

Superintendent of Education, Pakur has directed all the Drawing

& Disbursing Officers within the District of Pakur to comply the

recommendation made in the audit report and recover the

amount which has been paid in excess to different Teachers

including these petitioners.

The facts in short in W.P.(S) No. 2399 of 2003 are:

that the petitioners were initially appointed as Teachers in

Primary scales in Matric trained scale in the District of

Santhalpargana. It is stated that the District Education

Establishment Committee, Pakur, in its meeting dated 2.3.1997

considered the case of the petitioners for promotion to the post

of Headmasters and recommended their cases for promotion to

the said post in various schools within the District of Pakur. On

such recommendation, made by the Establishment Committee,

the petitioners were promoted to the post of Headmasters in

different Middle Schools w.e.f. 1.4.1996. According to the

petitioners, their promotion were duly accorded approval by the

District Education Establishment Committee. The grievance of

the petitioners is that all of sudden on the basis of audit report

conducted by Senior Accounts Officer, Office of the Accountant

General, Ranchi, it was observed that the promotion of the

petitioner to the post of Headmasters was not legal and valid,

accordingly, recommendation was made for recovery of the

amount paid to them in excess. Pursuant to the recommendation

made by the Office of the Accountant General, the District

Superintendent of Education vide letter dated 24.12.2002,

directed all the Drawing & Disbursing Officers within the District
4 W.P (S) No.2163 of 2003 With
W.P.(S) No.2907 of 03 & 2399 of 03

of Pakur to comply the recommendation made in the audit report

and recover the amount which was paid to the petitioners in

excess to different teachers including these petitioners.

The question involved in all the three writ petitions are as to

whether on the recommendation made in the audit report, can there be

recovery of any amount said to have been paid in excess to the

petitioners by way of salary. Similar matter came up before the Single

Bench of this Court in W.P.(S) No. 2451 of 2003. In that case also, on

the basis of the audit report of the Office of the Accountant General,

promotion of that writ petitioner as Headmaster was held to be wrongly

given and an order for recovery of the amount of salary paid in excess

was made. A Single Bench of this Court by order dated 25.6.2009, held

that the audit report of the office of Accountant General is a mere

suggestion, and it is made for awakening the senses of the respondent-

authorities so that upon holding proper enquiry, necessary action can

be initiated. The learned Single Judge also held that the authority

straightway implemented the report given by the office of Accountant

General without giving any opportunity of being heard to the concerned

persons. The order for recovery of the salary allegedly paid to the

petitioner in excess was quashed in that case. Another Single Bench of

this Court in W.P.(S) No. 1481 of 2003, W.P.(S) No. 3045 of 2003,

W.P.(S) No.3668 of 2003 and W.P.(S) No. 4782 of 2003, also held that

since the order of recovery of the amount is punitive in nature, and

therefore, the principles of natural justice need to be complied with.

A full Bench of this Court in the case of Smt. Normi Topno

Vrs. State of Jharkhand & Ors., reported in [2008 (1) 381 J.C.R.]

has also held that any order causing prejudice to a person cannot be

passed without giving him/her an opportunity of hearing. The full

Bench after considering the decision of Hon’ble Supreme Court has held

in paragraph 42 of its judgment, as follows:

5 W.P (S) No.2163 of 2003 With

W.P.(S) No.2907 of 03 & 2399 of 03

“it is no doubt true, the Supreme Court held that

when the promotion is ab initio void, then on that basis,

recovery can be made. It is also true that the power is

vested with the State to recover the excess payment

which was given wrongly or by mistake. But, where the

promotion is said to be ab-initio void or the excess

payment was said to be made on the basis of wrong

calculation or due to the mistake committed in the

department, then, it has to be found out as to how the

promotion could be held to be ab-initio void and how

there was miscalculation or mistake and if it is so, by

whom it was committed and all these things have to be

verified only through the inquiry by giving proper

opportunity to the person concerned, who is likely to be

affected by the conclusion of the inquiry. The conclusion

without any inquiry or finding that there is a pecuniary

loss to the Government due to the misconduct or mistake

of pensioner even without giving opportunity to the

person concerned, would certainly cause prejudice to the

said person.”

In the present three writ petitions also, the orders for recovery

of the amount paid to the petitioners in excess have been passed

without any notice to show cause or a chance of being heard to the

petitioners, and in their cases also principles of natural justice has been

violated.

Therefore, it appears that the present writ petitions are fully

covered by the orders passed in different writ petitions, as well as by

the judgment of the Full Bench of this Court in the case of Smt. Normi

Topno Vrs. State of Jharkhand & Ors. (Supra).

6 W.P (S) No.2163 of 2003 With

W.P.(S) No.2907 of 03 & 2399 of 03

Accordingly, the order as contained in Annexure -6 dated

28.3.2003 issued by the District Superintendent of Education in W.P.(S)

No. 2163 of 2003, the order/letter No. 521 dated 10.5.2003 as

contained in Annexure- 10 issued by the District Superintendent of

Education , Pakur as well as the order/Memo No. 277 as contained in

Annexure -8 dated 28.3.2003, issued by the District Superintendent of

Education, Pakur in W.P.(S) No. 2399 of 2003 so far it relates to the

recovery of any amount already paid to the petitioners on the ground

that it was paid to them in excess are, hereby, quashed.

The three writ petitions stand allowed to the extent indicated

above.

(AMARESHWAR SAHAY, J.)

SI/-