High Court Kerala High Court

K.P.Rajendran Nair vs State Of Kerala Rep. By Its … on 5 August, 2009

Kerala High Court
K.P.Rajendran Nair vs State Of Kerala Rep. By Its … on 5 August, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 6108 of 2008(B)


1. K.P.RAJENDRAN NAIR, TC 14/1548(2)
                      ...  Petitioner

                        Vs



1. STATE OF KERALA REP. BY ITS SECRETARY
                       ...       Respondent

2. DIRECTOR, LOCAL FUND AUDIT

3. DIRECTOR, STATE INSTITUTE OF LANGUAGES

4. AUDIT OFFICER, LOCAL FUND AUDIT

                For Petitioner  :SMT.P.V.ASHA

                For Respondent  :GOVERNMENT PLEADER

The Hon'ble MR. Justice P.N.RAVINDRAN

 Dated :05/08/2009

 O R D E R
                           P.N.RAVINDRAN, J.
                           ---------------------------
                      W.P.(C) No. 6108 OF 2008
                           --------------------------
                Dated this the 5th day of August, 2009

                            J U D G M E N T

Heard Smt.P.V.Asha, the learned counsel appearing for the

petitioner, Sri. P.Nandakumar the learned Government Pleader appearing

for respondents 1 and 2 and Sri. P.K.Vijayamohanan, the learned

Standing Counsel appearing for respondents 3 and 4.

2. The petitioner retired from service on 31.7.2004 on attaining the

age of superannuation while he was working as Assistant Director in the

Kerala State Institute of Languages. After retirement, by Ext.P1 order

dated 17.11.2004, payment of provisional pension was sanctioned to him.

This writ petition is filed aggrieved by the delay in payment of terminal

benefits.

3. The petitioner submits that as provisional pension alone was

sanctioned he had submitted Exts.P3 representation before the first

respondent and Ext.P3(a) representation before the second respondent

seeking payment of pensionary benefits. In reply to Ex.P3(a) letter, the

second respondent informed the petitioner that the objections pointed out

by the Audit Officer in his letter dated 13.10.2005 are being enquired into

and that payment of pensionary benefits will be made after the audit

WPC No.6108/08
2

objections are resolved and the petitioner’s liabilities are determined. The

pleadings disclose that by Exts.P5 and P6, payment of pensionary benefits

including gratuity was sanctioned to the petitioner on 20.4.2007. The only

item of liability fixed in the said proceedings is the sum of Rs.220/-, said to

be the excess salary drawn by the petitioner. Ext.P7 produced along with

the writ petition discloses that the said amount of Rs.220/- was remitted

with the Kerala State Institute of Languages on 9.7.2007.

4. The third respondent has filed a counter affidavit wherein it is

contended that a sum of Rs.1,39,396/- is outstanding as the petitioner’s

liability and that only after the said liability is settled, pensionary benefits

can be disbursed to him. It is stated that when the petitioner was working

as the Editor of Vijnana Kairali, a magazine published by the Kerala State

Institute of Languages, the free postage facility was not renewed as a

result of which the Kerala State Institute of Languages suffered loss to the

tune of Rs.90,622/-. It is stated that the audit party has recommended

recovery of the said amount from the petitioner who according to the third

respondent is the person responsible for the said loss. The third

respondent has further stated that by causing excess copies of the Vijnana

Kairali to be printed during the period from April 2003 to March 2004, the

petitioner had caused loss to the tune of Rs.42,227/- to the State Institute

of Languages and that as the petitioner is the person responsible for the

WPC No.6108/08
3

same, the said amount is liable to be recovered from the petitioner. The

third respondent has also stated that the sum of Rs.2,547/- consisting of

the travelling allowance advance drawn by the petitioner and pay fixation

liability is also due from him. The petitioner has filed a reply affidavit

wherein it is stated that petitioner was appointed as Editor of the Vijnana

Kairali only on 22.7.2002 and that postal concession certificate issued to

the Vijnana Kairali magazine was lost during the term of his predecessor

namely Sri.N.Jayakrishnan in November 2000. It is also stated that

Sri.N.Jayakrishnan is in service even today. As regards the printing of

excess copies of Vijnana Kairali, the petitioner has stated that the decision

on the number of copies to be printed was taken by the Governing Body of

the Kerala State Institute of Languages and therefore the petitioner cannot

be held liable for the same. The petitioner has also disputed his liability to

refund the sum of Rs.2,547/- referred to in para 6 of the counter affidavit.

5. The fact that the petitioner was appointed as the Editor of Vijnana

Kairali only in the meeting held by the Governing Body on 22.7.2002 is not

in dispute. The fact that the postal concession certificate issued to the

Vijnana Kairali was lost in November 2000 when Sri. N.Jayakrishnan, who

is still in service in the State Institute of Languages was the Editor of the

said magazine is also not disputed. The petitioner has stated that after he

was appointed as Editor, on noticing that the postal concession certificate

WPC No.6108/08
4

has been lost, urgent steps were taken to revive the postal concession and

that the postal concession was restored in September 2004. The petitioner

has also stated that the then Director of Kerala State Institute of

Languages had in his letter No.D-SIL/2001 dated 12.9.2001 informed the

Government about the loss of the postal concession certificate as early as

in September 2001 and that the Government had sent Ext.P10 reply to the

then Director. From the materials placed on record it is evident that the

petitioner was appointed as Editor only in 22.7.2002 and that the postal

concession certificate was lost two years prior to his appointment as Editor.

Therefore, the petitioner cannot be held liable for the loss of the postal

concession certificate and the consequences flowing there from. The

stand taken by the third respondent in para 5 of the counter affidavit and by

the audit party that the petitioner is the person responsible for the same is

in my opinion untenable.

6. As regards the loss of Rs.42,227/- said to have been caused due

to printing of excess copies of Vijnana Kairali during the financial year

2003-04, the petitioner has in categorical terms averred that the decision

regarding the number of copies to be printed was taken by the Governing

Body and not by him as the Editor. The third respondent has not denied

the said averment or produced any material to show that the decision to

increase the number of copies was a decision taken by the petitioner and

WPC No.6108/08
5

the petitioner alone and not by the governing body. In the absence of any

material to establish that it was the petitioner who decided upon the

number of copies to be printed, I am persuaded to hold that the petitioner

cannot be held liable for the loss caused to the Kerala State Institute of

Languages due to the printing of excess copies of Vijnana Kairali during

the financial year 2003-2004.

7. I shall now deal with the last item of liability of Rs.2,547/-, which

the third respondent claims is due from the petitioner towards settlement of

travelling allowance advance and towards repayment of excess pay.

Though the petitioner disputes his liability to pay back the said amount,

during the course of arguments Smt.P.V.Asha, the learned counsel for the

petitioner, very fairly conceded that the petitioner is willing to forgo the said

amount from the DCRG sanctioned and payable to him.

8. In the light of the above findings, I hold that for no justifiable

reason, payment of DCRG and other terminal benefits due to the petitioner

was withheld. Necessarily therefore, as held by the Apex Court in Dua vs.

State of Haryana (2008 (3) KLT 58) the petitioner is entitled to be

compensated by awarding of interest.

I accordingly allow this writ petition and direct the respondents to

disburse terminal benefits to the petitioner within one month from today

after deducting the sum of Rs.2,547/-. The terminal benefits shall be

WPC No.6108/08
6

disbursed to the petitioner together with interest on the DCRG at the rate of

7.5% per annum from 1.9.2004 onwards. Payment as directed above shall

be made within two months from today. Payment of arrears of pension

shall also be made within two months from today. It will be open to the

Kerala State Institute of Languages/Government to recover the amount

paid by way of interest from the officers responsible for the delayed

disbursement of terminal benefits to the petitioner. If the pensionary

benefits have been revised, the petitioner shall be given the said benefit

and payment of arrears, if any as a consequence of revision of pension,

shall be disbursed to the petitioner expeditiously.

P.N.RAVINDRAN, JUDGE

vps