W.P. (S) No. 1096 of 2006
In the matter of an application under Article 226 of the Constitutional of India.
-----
Dwarika Nath Pandit ... ... Petitioner
Versus
1. State of Jharkhand
2. Chief Conservator of Forest, Ranchi
3. Divisional Forest Officer,
Research and Evaluation Division, Ranchi ... ... Respondents
-----
For the Petitioner : Mr. Anil Kumar, Advocate
For the State : Mr. Srijit Choudhary, G.A.
-----
PRESENT
HON'BLE MR. JUSTICE R.R. PRASAD
By Court : Heard the parties.
Learned counsel appearing for the petitioner submits that
the petitioner was initially appointed on Class-IV post in the
Department of Forest in the year 1964. Subsequently, the petitioner
was promoted to the post of Assistant Clerk in the year 1982.
Thereafter, in the year 1995, 1st time bound promotion was given to
the petitioner w.e.f. 12.7.1992 but that was provisional. When the
matter was sent before the Higher Authority i.e. respondent no. 3 for
its confirmation, order dated 30.8.1995 granting 1st time bound
promotion to the petitioner was not only cancelled by the respondent
no. 3 vide its Office Order No. 83 dated 14.11.2005 (Annexure-4) but it
was also recorded that monetary benefit given to the petitioner on
account of 1st time bound promotion be adjusted from his retiral
benefit.
Being aggrieved with that order, the petitioner has moved
to this Court challenging the order dated 14.11.2005 (Annexure-4) to
be bad.
Learned counsel for the petitioner submits that so far as
the matter relating to cancellation of 1st time bound promotion is
concerned, the petitioner would not be pressing this issue but he be
given liberty to raise the issue relating to grant of 2nd time bound
promotion, as the petitioner under the relevant rule was entitled to
have 2nd time bound promotion on completion of 25 years of service
and since he had already completed 25 years before his retirement, he
is entitled to get 2nd time bound promotion.
Learned counsel further submits that so far as the order
relating to recovery of the amount said to have been drawn by the
petitioner in excess is concerned, that is quite illegal in view of several
decisions rendered in this regard either by this Court or by the
Hon'ble Supreme Court, as the petitioner had been given 1st time
bound promotion without there being any misrepresentation on his
part.
Learned counsel in this regard referred to the cases of
Saheb Ram Vs. State of Haryana {(1995) 1 S.C.C. 18} and Bihar
State Electricity Board Vs. Bijay Bahadur {(2000) 1 S.C.C. 99}.
I do find substance in the submission advanced on behalf
of the petitioner so far as it relates to adjustment of the excess amount
drawn from the retiral benefits.
The petitioner though was not entitled to have 1st time
bound promotion, he had been given 1st time bound promotion but
without there being any misrepresentation on his part. Hence the
question does arise as to whether it is within the competence of the
authority to realise the excess amount drawn from the pensionary
benefit? Similar issue fell for consideration before the Hon'ble
Supreme Court in the case of Bihar State Electricity Board (supra),
wherein it was held as under:-
"We do record our concurrence with the
observation of this Court in Sahib Ram Case and come
to conclusion that since payments have been made
without any representation or misrepresentation, the
appellant-Board could not possibly be granted any
liberty to detect or recover the excess amount paid by
way of increment at the earlier point of time. The act
or acts on the part of the appellant-Board cannot
under any circumstances be said to be in consonance
with equity good conscience of justice."
Under the circumstances, part of the order dated
14.11.2005
(Annexure-4), under which the excess amount drawn was
sought to be adjusted from the retiral dues of the petitioner, is hereby
quashed.
So far as the matter relating to cancellation of 1st time
bound promotion is concerned, I am not giving any opinion in view of
the submission advanced on behalf of the petitioner.
However, the petitioner would be at liberty to file a
representation relating to grant of 2nd time bound promotion on the
ground of completion of 25 years of service before the Divisional
Forest Officer, Research and Evaluation Division, Van Bhawan Doka,
Ranchi (respondent no. 3) within a period of two weeks from today so
that the respondent no. 3 may take decision over it within a period of
eight weeks thereafter.
With this observation and direction, this writ application
stands disposed of.
(R.R. Prasad, J.)
Jharkhand High Court, Ranchi
Dated the 1st September, 2011
N.A.F.R./AKT