High Court Jharkhand High Court

Brajnandan Singh vs J.S.E.B. & Ors on 28 July, 2011

Jharkhand High Court
Brajnandan Singh vs J.S.E.B. & Ors on 28 July, 2011
              In the High Court of Jharkhand at Ranchi

                      W.P.(S) No.5530 of 2008

              Brajnandan Singh ...................................................Petitioner

                      VERSUS

               Jharkhand State Electricity Board and others....Respondents

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

              For the Petitioner : Mr.B.N.J.Prabhakar
              for the J.S.E.B : Mrs. I.Sen Choudhary

7/ 28.7.11

. Heard learned counsel appearing for the petitioner and learned

counsel appearing for the J.S.E.B.

In spite of the order dated 5.5.2010 and 24.5.2010, no counter

affidavit was filed on behalf of Electricity Board.

Learned counsel appearing for the petitioner submits that the

petitioner while holding the post of Electrical Superintending Engineer, Jharkhand

State Electricity Board, got retired on 31.12.2006 but since then the amount payable

towards full pension, gratuity and leave encashment has not been paid and that

apart, statutory interest payable on the amount of G.P.F has also not been paid and

the reason for withholding of the 10% of the pension as well as gratuity and leave

encashment, is that one vigilance case is pending against him since long but on

account of pendency of vigilance case, the amount of pension, gratuity and leave

encashment cannot be withheld in view of the decision rendered in a case of

Dr.Dudh Nath Pandey vs. State of Jharkhand and others [2007(4) JCR 1 (Jhr)

(FB)] and therefore, the respondent be directed to make payment of the rest of

pension, gratuity and leave encashment and that apart, respondent be directed to

make payment of statutory interest upon the amount paid to the petitioner towards

G.P.F.

I do find substance in the submission advanced on behalf of the

petitioner. It has been well settled in the case referred to above that the Government

does not have any power to withhold gratuity and pension during the pendency of the

departmental proceeding or criminal proceeding .

Further it has been held that it does not give any power to

withhold leave encashment at any stage either prior to the proceeding or after
conclusion of the proceeding.

In view of the settled principle, the petitioner is entitled to have

rest of the amount of pension as well as gratuity and leave encashment.

Accordingly, the Secretary, Jharkhand State Electricity Board,

respondent no.2 is directed to make payment of the amount to be paid towards

pension, gratuity and leave encashment within a period of eight weeks from the

receipt/production of a copy of this order.

Further it be recorded that since the claim towards interest

payable on the amount of G.P.F has still not been decided, the petitioner is directed

to make a representation before the Director of Accounts (T/B), Jharkhand State

Electricity Board, respondent no.4 within a period of three weeks from today. On

receiving the said representation, respondent no.4 shall be taking decision in the

matter of payment of interest upon the G.P.F within a period of eight weeks

thereafter.

With the aforesaid direction/observation, this writ application is

disposed of.

( R. R. Prasad, J.)

ND/