High Court Karnataka High Court

Ex-7101349 Hav Clk/Gd P Johnson vs Union Of India on 15 July, 2009

Karnataka High Court
Ex-7101349 Hav Clk/Gd P Johnson vs Union Of India on 15 July, 2009
Author: K.L.Manjunath And Malimath
1

IN THE HIGK counm OF KARuAmAKA.Am,§Ag¢5i§Ri*%%_

BA$ED Tnxs THE 15" nay as J¢£i;*éaé§ ; V V

PRnsEHf  T "
THE HON'BLE M. JUS?IQE'kL$,'¥§Q$fififiTHj
was HON'BLE $§E Jfisfi¢fiffi§§:euALIMAma

wnzr A2PzAL"fib§3723;2ea4 {s~REs)

BETWEEN :

Ex-:m@w§ HA#;CLKfGD""
E.Jbhnséhis/oflatéaponnuswamy,
58 years, Zi6n Hafisé; '
flb.129/I, xgmhcxassy"

Dom1ur"vi11age,Q V_;
Bangaloré~71.5 I .. APPELLANT

*=w,'7 }By:Adgocafiéwéri.M.Raghavendxa Amhar)

1; Union ¢f India,
Rflby its secretary,
4 Mini$try of Befenca,
 "v$outh Block, nae post,
._figw Dlhi--11G 011.

"m ::2} Air officer hommandingwin-Chief,

Maintenance command, may,
Kagpur.



2

3. Dy.ControJ.1er of Defence Accountfi
Air Force, Subrcto Park, 

New delhi. 

4. Air officer Commanding  1 .   ..
Air Force Central Acaouni-,s".offi e.§_. * '
Subroto Park, *'~ A ' J'
New Delhi-110 910.

5. Commanding Offi-ger
26 ED Air Forc'e,.dA' _ 3
Vimanapura Post,  V '   
Banga1ore:17.vmw»_] ~d;_ ';,'%' RESPONDENTS

(By Adendgte er; $.§eqh§dg§s 5
" fv_Sri,Sfiivapgabhu Hiremath)

1:» '-.._----nu.

. ,.--is filed under Se-c.4 of
The Karna.taka"'-- High "Court: Act to set: aside the
ord:_pasSed in WP fib.4019/2004 dated 9.7.2004.

AppeaJ';"":i's coming on for final hearing

 <V this day, Hanavnamn J. delivered the follewingz

JUDGMENT

dd was the petitioner: in WP

Ne.”4’€§19/2004 which petition was filed by him

{ “challenging Amnexure-5 dated 5.11.2003 whexein

the respondents brought down the salary payable

Si/d

04,»

4., <3/fp'V""*"i

3

to him from 2.9.4030»-oo to Rs.35oo-ecu}

order was passed on the… .__audjiE””

raised. It was ordered tfiat

pay–sca.1e on account ‘”~…ft:he “r:;euonT’nz:em§33.’tior’: of’

5″‘ Pay Cozmniss:1’.on;_,. 148:%_.:VVV:o3:’_ “‘.Qea1.énés,s jillowanoe
had been wrongly ‘,”___ aalculating
the basic: sgl-.=3._.ry l— against the
basic and neagmess
Al1owaJnoeV_A””V.o;f;:?:;,;R¥rs This order was
quest.-Loned ._ .’ ‘appellant. Respandent

conte.étedotheVV”wfi’t” gfietition on the ground that

whifiié ups;-zssifig V-..{:1;e’A.order as per Axmexurewfi based

objection pay has been rightly

order was passed to remover

V .’ the’ e.xé.:os:§ V armunt disbursed to the appellant.

‘A single Judge after hearing the parties

field that no error has been oozmtitteei by

tfié respondent in rewfixing the pay–s<:a3.e on

«account of the calculation error committed

£4

earlier . Accordingly , writ pet; 3339.5

dismissed. aaalzenging the 1ag'¥a::11t;3fe'

correctness cf the order p;iseé<1« by

single Judge, present * " VV .

2. Befere us counsel the has
raised two: questic’;:r.:V::Ls;A to him,
based. en the .orde;.,.. passed by

the respo. ” upay was :-fixed

consid;ei:?iTr1g.:.:eV?3;he3fifV”he=.:fhas re—-employed after
his Army earlier and that

earliefr citzarfiaifting the basic salary

pen.=éi”n_’—ehagi and even though he

9°:~za;s _ “for Bearness Allowance and other

elm’ ntéei ‘ilfor the purpose of benefits.

‘~,.«, ifihereftagcfe, an order was passed an 14.13.1992.

fiirther contends that as per Annexuzre-H

3.2.1993 pay scale was properly fixed.

» __In the circumstances, he contends that the

learned single Judge did. not consider the case

5

of the appellant properly and no ertgiféé’

committed while fixing the pay

and audit objecztions were:’éfrcnas–.m5′; L

further contends that ”

excess amount drawn Ii}? neat
have been ‘”;;:as not
responsible for and no
fraud has in making the
scale of pay
erronaautsllft.-“.V -upon the judgment of the
:”‘—.:.3′,”:+4:4i.Jx’.z1′.e-.;i.c>n Bench Judgment of

théké .. wart’ A. ::<ARNA*rA1<A POWER Ammsnzssxon

LTD. Vs. HARAYA AND ANOTHER

BB 20.6.20G'?) , he requests this

lczoiirt direct the respondent to refund the

.t"aua<:§unt"' recmrered exroneously. Per contra,

"t.:f:Vé}un–5el for the respondents supporting the

"oréar of the learned single Judge czzontends that

the Deaxcness Allowaxme payable to the appellant

7

pay by the respondents . Considepino

objecztion statement filed by the rasgéendents

para-‘5 & 6, learned single has ‘

held that there was an er:14:r_>1::”‘.V_ .c;:re1..>:t;l_”in’~

calculating the actua1.WP,Dearnessl Aiillewancewl

payable to the appe1Vlant””‘a1ici sane “iias been
rightly rectified. H we cannot
interfere ‘j:helA’oJ;d:e’r the learned

single Vt5§1e”writ petition so

far as:’;v£i;s:at’:i,-:::r.~.__vof ‘s.c_§a:l_._e- of pay is concerned.

5.. Se ‘;as_’v~.theV*~i°ecovery of excess salary

“”*pa.iti.j respendent is ooncerned, aciznittedly

been placed before the court to

sl’1.é>1~;r_rt at the instance of the appellant

2;-esponcieizts were made to pay the excess amount.

calculation of DA payable to the

was on account of the mistake of the

.. Doificials of the respondent, appellant cannot

be blamech If it is so, we are of the opinion