High Court Jharkhand High Court

Gopi Krishna Deo vs State Of Jharkhand & Ors on 11 July, 2011

Jharkhand High Court
Gopi Krishna Deo vs State Of Jharkhand & Ors on 11 July, 2011
           IN THE HIGH COURT OF JHARKHAND AT RANCHI
                         W.P.(S) No.681 of 2011
           Gopi Krishna Deo                              ...    ...      Petitioner
                         Versus
           The State of Jharkhand & ors.                 ...    ...      Respondents
                               -----
           CORAM:        HON'BLE MR. JUSTICE R.R. PRASAD
                               -----
           For the Petitioner        : Mr. K.P. Deo, Advocate
           For the State             : Mr. D.K. Dubey, G.P.I
                               -----
02/11.07.2011

. Heard learned counsel appearing for the petitioner and learned

counsel appearing for the State.

Learned counsel appearing for the petitioner submits that the

petitioner, working as an Assistant Teacher in the Govt. Middle School, Sarsa,

Jasidih, Deoghar , got retired on 31.12.1998. Subsequently, after six months of

his retirement, a sum of Rs.27,921/- was adjusted from the amount to be paid

towards Leave Encashment and Dearness Allowances on the ground that the

petitioner had drawn the said amount in excess for the period from 01.03.1989

to 31.12.1998.

According to the learned counsel for the petitioner, the petitioner

as soon as came to know about it, did represent his case before the

respondent No.5-District Superintendent of Education, Deoghar, stating therein

that, Rs.27,921/- had wrongly been deducted from his retiral benefits, but no

decision was taken on his representation. But now a letter has been issued to

the petitioner by the District Superintendent of Education, wherein the

petitioner has been called upon to put forth his case against the action

contemplated to be taken for revision of pension, as on account of wrong

fixation of pay, the pension has wrongly been fixed on higher scale, but the

authority cannot now revise the pension by taking plea that the petitioner had

earlier drawn a sum of Rs.27,921/- in excess whereby there had been wrong

fixation of pay as the said fixation had been made without there being any

misrepresentation on the part of the petitioner and as such the respondent was

not justified in deducting the amount from retiral dues, in view of the decision

rendered by the Hon’ble Supreme Court in the case of Sahib Ram Vs. State

of Haryana & Ors. (1995 Supp. (1) Supreme Court Cases 18) and also in
the case of Most. Sumitra Devi Vs. State of Jharkhand through Chief

Engineer, Road Construction Department & Ors. [ 2008 (1) JLJR 486

(F.B.)] and under this situation, the respondent be directed to refund the said

amount to the petitioner forthwith.

As against this, Mr. Dubey, Learned G.P.-I submits that the

amount has been deducted way back in the year 1999 and since then the

petitioner did not pursue the matter in any court of law and hence this

application is fit to be dismissed on the ground of latches only.

This submission was replied by the learned counsel appearing for

the petitioner, by taking the stand that it is true that the order of deduction has

been made in the year 1999, but against that order ,a representation had been

made before the District Superintendent of Education, Deoghar on which no

decision was taken, which would be evident from the order, as contained in

Letter No.491 dated 02.04.2011 (Annexure-E to the counter affidavit filed on

behalf of the respondent Nos.4 and 5). In spite of that the authority is now

contemplating to revise the amount of pension which is being paid to the

petitioner on the plea that the petitioner is drawing excess pension on account

of wrong fixation of pay and thus, the order passed earlier will have

consequential effect affecting the right and interest of the petitioner and in that

event, application cannot be rejected on the ground of latches.

Having heard learned counsel for the parties, it is admitted

position that a sum of Rs. 27,921/- has been deducted from the retiral benefits

of the petitioner on the plea that the petitioner had taken payment in excess on

account of the fact that three increments had wrongly been given to the

petitioner, but those increments had never been given on misrepresentation of

the petitioner, rather the authority on his own had taken decision of giving

three increments to the petitioner and in that view of the matter, the amount,

which is said to have been drawn in excess, has wrongly been deducted from

the retiral benefits, in view of the decision rendered in the case of Sahib Ram

(Supra) wherein it has specifically been held that when the amount is drawn in

excess without there being any misrepresentation, that amount is not liable to
be deducted from the retiral benefits of the petitioner. The same principle has

been followed in the case of Most. Sumitra (Supra) and, therefore, any

adjustment of Rs.27,921/ from the Leave Encashment is illegal.

So far submission advanced on behalf of the State that the

petitioner is not entitled to get any relief on account of latches, as the action of

the respondent deducting the amount is being challenged after lapse of ten

years is concerned, I do not find substance in the facts of the case. Had the

matter been confined only to the extent of adjustment of the amount, decision

have gone in favour of the State but the fact is that the authority is now

contemplating to give consequential effect to, of the order, under which a sum

of Rs.27,921/- was deducted which will certainly affect the present right of the

petitioner and in this situation, the petitioner does have every right to challenge

the order which was passed even 11 years before.

Accordingly, District Superintendent of Education, Deoghar is

directed to refund the said amount to the petitioner within a period of six weeks

from the date of receipt/production of a copy of this order

Accordingly, this writ application is allowed.

(R.R. Prasad, J.)

Ravi/