High Court Rajasthan High Court

Banwari Lal Sharma vs Secretary Medical & Helath Go on 22 November, 2010

Rajasthan High Court
Banwari Lal Sharma vs Secretary Medical & Helath Go on 22 November, 2010
    

 
 
 

 IN THE HIGH COURT OF JUDICATURE FOR RAJASTHAN
BENCH AT JAIPUR

ORDER
IN
S.B. Civil Writ Petition No.4321/2003

Banwari Lal Sharma Vs. Secretary, Medical and Health, Government of Rajasthan, Jaipur and Others

Date of Order ::: 22.11.2010

Present
Hon'ble Mr. Justice Mohammad Rafiq


Shri Jag Mohan Saxena, Counsel for petitioner
Shri S.D. Khaspuria, Deputy Government Counsel for respondents
####

By the Court:-

Petitioner has filed this petition with prayer that respondents be directed to pay him interest at rate of 18% per annum on all his retiral dues with effect from 01.04.2000 till actual payment was made.

Contention of learned counsel for petitioner is that petitioner was serving respondents on post of Senior Medical Officer. He submitted an application on 17.11.1999 seeking voluntary retirement with effect from 25.03.2000. When application was not accepted for quite some time, he approached this court by filing Writ Petition No.3496/2000; that writ petition was decided on 05.07.2001 with direction to respondents to pass appropriate order on said application of petitioner and his notice demand of justice within a period of two months. When compliance of that judgment was not made, petitioner filed Contempt Petition No.170/2002. It was thereafter that when notice of contempt petition was issued to respondent, respondents passed order dated 29.05.2002 accepting application of petitioner for voluntary retirement under Rule 50 of Rajasthan Civil Services (Pension) Rules, 1996, with effect from 25.03.2000 as originally prayed. Pension Payment Order and Gratuity Payment Order were issued to petitioner even thereafter on 09.12.2002 and leave encashment payment order was passed on 27.02.2003. According to Rule 89 of the Rules of 1996 petitioner is entitled to interest at 9% per annum for period of delay in payment of aforesaid amount from date of retirement. Delay in present case is not attributable to petitioner because his prayer seeking voluntary retirement was never turned out by respondent and that thereafter it was decided by respondents with effect from 25.03.2000, the date originally prayed for that too after judgment of this Court.

Shri S.D. Khaspuria, learned Deputy Government Counsel appearing on behalf of respondents, opposed writ petition and submitted that application of petitioner for voluntary retiremnet was rejected by the Department for reason that departmental enquiry was pending against him. It is submitted that in any case the voluntary retirement of petitioner was accepted by order dated 29.05.2002 therefore interest can be claimed only from this date and that too after excluding grace period of 60 days which envisaged in Rule 89 of the Rules of 1996. Learned counsel submitted that mere fact that order accepting voluntary retirement has been made effective from 25.03.2000 would not be changed in the situation. Virtually such order has been passed on 29.05.2000.

In normal course, unless conveyed decision of government to reject or withhold request of an employee for voluntary retirement, application of government servant seeking voluntary retirement under Rule 50 of the Rules of 1996 shall be deemed to be accepted on expiry of three months. In present case, this court in earlier writ petition of petitioner directed respondents to convey their decision within two months on his application and when respondents accepted that application by order dated 29.05.2002, the voluntary retirement was made effective from 25.03.2000. It is not their case that petitioner has been on actual service for intervening period or has been paid salary. When respondents have accepted voluntary retirement application of petitioner with effect from 25.03.2000, they cannot be be allowed to contend that application seeking voluntary retirement was rejected earlier. No such fact has been mentioned in order dated 29.05.2002. respondents cannot be allowed to argue contrary to their own pleadings and documents. No date of any such rejection order has been given either. Voluntary retirement of petitioner should have been accepted on expiry of period of three months, which was notice period or the date indicated in application seeking voluntary retirement, which was 25.03.2000.

In result, this writ petition deserves to be allowed and same is hereby allowed. Petitioner is held entitled for interest at the rate of 9% per annum for period from 25.03.2000 till the date actual payment made to him excluding period of 60 days as per Rule 89 of Rules of 1996. Payment shall be made to petitioner within a period of three months from date a copy of this order is produced before them.

(Mohammad Rafiq) J.

//Jaiman//