High Court Patna High Court - Orders

Dr.Ram Raj Ram vs The State Of Bihar & Ors on 25 August, 2011

Patna High Court – Orders
Dr.Ram Raj Ram vs The State Of Bihar & Ors on 25 August, 2011
                           IN THE HIGH COURT OF JUDICATURE AT
                                         PATNA
                                 Civil Writ Jurisdiction Case No.5898 of 2009
                                                 Dr.Ram Raj Ram
                                                       Versus
                                          The State Of Bihar & Ors
                                          ----------------------------------

For the Petitioner : Mr.Deo Govind Prasad, Advocate
For the State : AAG XI with Mr. Ujjawal Kumar Sinha,
AC to AAG XI
For the Accountant General: Mr. Binod Kumar Labh, SC, A & A.D.

————-

5. 25.08.2011 Heard learned Counsel for the parties.

I.A. No. 5701 of 2011 has been filed stating that the original writ

petitioner has been deceased on 19.9.2009 during pendency of the

application. His legal heirs as mentioned in para 2 thereof desire to be

substituted.

Having heard Counsel for the parties and keeping in mind that

the claims in the writ petition has financial implications for the family of

the deceased the I.A. application is allowed. The legal heirs are

permitted to be substituted in place of the original now deceased writ

petitioner.

Learned Counsel for the petitioner submits that the deceased

while in service was promoted to the post of Director, Animal

Husbandry, on 9.1.1996 with effect from 11.1.1984. He is therefore

entitled to the arrears of salary of the promotional post from the date of

promotion. He relies upon a judgment of the Supreme Court in (2002)

1 Supreme 364 (Food Corporation of India Vs S. N. Nagarkar).

Counsel for the State submits that the promotion order dated

9.1.1996 itself states that the financial benefits of the promotion with

retrospective effect may be given only after approval of the

Department of Finance. The Finance Department approved such
2

promotion with effect from 1.1.1996 only. The petitioner was

suspended on 26.2.1996 and continued under suspension till his

superannuation on 30.4.2003. The departmental proceedings initiated

during his service tenure have resulted in orders of punishment under

Rule 43 (b) of the Bihar Pension Rules withholding full pension and

gratuity. An additional objection of delay has been raised that

monetary relief is claimed on basis of an order dated 9.1.1996 in a writ

petition filed in the year 2009.

Learned Counsel for the petitioner submits that the final order

of punishment under Rule 43 (b) of the Bihar Pension Rules has been

challenged in another writ petition. Explaining the delay it is submitted

that the cause of action accrued only when the Department of Finance

finally took a decision on 1.9.2003 and again on 4.4.2006 granting the

arrears of the promotional post to his juniors with effect from 1.1.1996.

Till such decision was taken there was no occasion for the petitioner to

approach the Court on a mere apprehension.

In this application the Court is not concerned with the final

orders of punishment under Rule 43 (b) of the Pension Rules. The only

issue for consideration is the claim for arrears of salary on the

promotional post from the date of promotion i.e. 11.1.1984.The counter

affidavit filed by the State respondents misdirects itself by dealing only

with the issue of his suspension and the final orders under Rule 43 (b).

It is completely silent with regard to the assertion of the petitioner for

arrears of salary of the promotional post from the date of retrospective

promotion.

A separate counter affidavit has been filed on behalf of the

Accountant General. Para 3 of the same states that a letter had been

written to the Secretary, Animal and Fisheries Resources Department
3

(Animal Husbandry), Bihar, with regard to the order of retrospective

promotion issued in favour of the petitioner but no response had been

received from the State Government. It is unfortunate that the

respondents do not answer the pleadings in the writ petition and do not

respond to the queries of the Accountant General also. Perhaps they

need to be reminded that it is their constitutional obligation to assist the

Court in dispensation of justice.

The claim for arrears of salary is based on an order dated

9.1.1996.There is no explanation in the writ petition why the petitioner

took no steps for enforcing his claim for arrears of salary from 9.1.1996

till he instituted the present writ application in 2009.The relief that he

claims today with effect from 1984 was well available to him in January

1996 on the very same ground which he today urges from the

judgment of S. N. Nagarkar (Supra), more particularly para 16 of the

same. But a judgment cannot be read in isolation by merely culling out

ratio of the case devoid of the facts of the case. In that case promotion

was granted in November 1989 with retrospective effect. The writ

petition was filed in 1993. In the present case the writ petition has been

filed 13 years later. The Court cannot remain unmindful of the sudden

financial burden that it shall impose on the State by directing payment

of the arrears in a lump sum specially when the petitioner has not been

able to demonstrate what steps he took to enforce his rights for these

13 long years. The Court could have considered granting him that

relief from three years prior to the institution of the writ application

relying on the decision in (2010) 12 SCC 538 (State of Madhya

Pradesh v. Yogendra Shrivastava) when the claim for arrears was

objected on the ground of delay of 15 years and it was held at

paragraph 12 as follows:-

4

“18…..But in respect of grant of consequential relief of recovery
of arrears for the past period, the principle relating to recurring
and successive wrongs would apply. Therefore the
consequential relief of payment of arrears will have to be
restricted to a period of three years prior to the date of the
original application.”

But that relief cannot be granted to the petitioner as he came to

be suspended before that and is therefore not entitled to his salary.

.The contention that the cause of action accrued only in 2003

or 2006 when the Finance Department issued a notification granting

the arrears to his juniors from 1.1.1996 and not with retrospective

effect does not appeal to the Court. The cause of action for arrears of

salary from 1984 was individual to the petitioner if he was aggrieved by

the decision of the respondents postponing retrospective payment or

to consider granting it prospectively only. He cannot be permitted to

indulge in fence sitting awaiting any decision with regard to others to

then found a cause of action for himself.

The reliance by the petitioner on (2009) 1 Supreme 546 (Er.

Gurucharan Singh Grewal Vrs Punjab Electricity Board) to submit that

no junior can be granted a pay scale higher than a senior and

therefore the petitioner is entitled to his arrears of salary is of no avail

for him. It is apparent from the facts in para 3 of the judgment that it

was a fight inter se between two individuals for fixation of pay scale.

Such is not the case presently.

In conclusion the Court finds it difficult to grant any relief to the

petitioner for any arrears of pay on the post of Director from 11.1.1984

to 25.21996.

What shall be the extent of entitlement of the petitioner

excluding the aforesaid period subsequent to decision of the Finance

Department with regard to grant of monetary benefits shall naturally
5

remain dependant and have to be subject matter of consideration in

the writ application filed challenging the final order of punishment

under Rule 43 (b) of the Bihar Pension Rules.

The writ application is dismissed.

Snkumar/-                                           (Navin Sinha,J.)