High Court Kerala High Court

K.Sasidharan vs The Registrar on 9 February, 2009

Kerala High Court
K.Sasidharan vs The Registrar on 9 February, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 3750 of 2009(U)


1. K.SASIDHARAN, S/O.K.K.KUNJAN,
                      ...  Petitioner

                        Vs



1. THE REGISTRAR, KERALA AGRICULTURAL
                       ...       Respondent

2. THE COMPTROLLER, KERALA AGRICULTURAL

                For Petitioner  :SRI.P.S.DIVAKARAN

                For Respondent  : No Appearance


 Dated :09/02/2009

 O R D E R
                          HARUN-UL-RASHID, J.
                  ----------------------------------------------
                      W.P(C) No. 3750 of 2009-U
                  ---------------------------------------------
                 Dated this the 9th February, 2009.

                              J U D G M E N T

The petitioner is a retired Senior Farm Supervisor. He retired

from service on 30.11.2006. The petitioner was informed that his

DCRG will be disbursed only after rectification of certain mistakes in

the fixation of pay, as pointed out by the Local Fund Audit. The Writ

Petition is filed for a direction to respondents to disburse the DCRG due

to the petitioner with interest at 18% thereon from the date of his

retirement till the date of release of DCRG.

2. It is the case of the petitioner that defects noted by the

Deputy Director of Local Fund Audit related to pay fixation during the

period when the petitioner was working as Farm Assistant. That was a

Non-Gazetted post. The fixation of pay was done by the Department

and the petitioner was not in any way responsible for the mistake. In

Exhibit P6 a direction was issued to pay a sum of Rs.22,756/-. The

petitioner replied that he has no objection to any deduction being

made for the purpose of giving balance amount. It is also pointed by

the petitioner that the defects noted in the audit related to the period

commencing from the year 1988, whereas the petitioner retired in

November 2006. Exhibits P7 and P8 representations are submitted to

W.P(C) No. 3750 of 2009-U 2

the Vice Chancellor for release of DCRG. Exhibit P10 communication

dated 24.12.2008 issued by the 2nd respondent shows that a total

amount of Rs.95,712/- is to be recovered from the pensionary benefits

of the petitioner. The petitioner submitted that the inordinate delay in

fixing the liability was due to the negligence of the Department in

dealing with retirement benefits of the petitioner and therefore amount

shall be compensated with interest at the prevailing market rate. The

counsel for the respondent submitted that the net DCRG of

Rs.2,06,910/- (after deducting excess drawn amounting to

Rs.95,712/-) has been sanctioned as per University Order

No.Pen.B2/18686/07 dated 31.1.2009 and all the terminal benefits

due to the petitioner has been sanctioned by the University. It is

further submitted that the said amount will be released with the next

release of fund.

3. The reliefs sought for in the Writ Petition is to disburse the

DCRG as allowed. But the release of the said amount will take effect

on a future date, considering the fact that the delay occurred in

processing and finalising the DCRG. In fact it is the duty of the

authority concerned to act and promptly pass orders especially in

pension matters to ensure the timely disbursement of the amount due

to the retiring employee. The employee shall not be made to suffer

W.P(C) No. 3750 of 2009-U 3

due to the official delay. Therefore the petitioner is entitled for

interest at 6% from the date of his retirement till the date of release

of DCRG. The amount shall be paid within a period of three months

from the date of receipt of a copy of the judgment.

The Writ Petition is disposed of accordingly.

HARUN-UL-RASHID
JUDGE

ab

W.P(C) No. 3750 of 2009-U 4

W.P(C) No. 3750 of 2009-U 5

W.P(C) No. 3750 of 2009-U 6