High Court Punjab-Haryana High Court

Kali Charan vs State Of Haryana And Others on 14 September, 2009

Punjab-Haryana High Court
Kali Charan vs State Of Haryana And Others on 14 September, 2009
CIVIL WRIT PETITION NO.17944 OF 2007                                :{ 1 }:

IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                 CHANDIGARH


                    DATE OF DECISION: SEPTEMBER 14, 2009



Kali Charan

                                                             .....Petitioner

                           VERSUS

State of Haryana and others

                                                              ....Respondents



CORAM:- HON'BLE MR.JUSTICE RANJIT SINGH

1. Whether Reporters of local papers may be allowed to see the judgement?
2. To be referred to the Reporters or not?
3. Whether the judgment should be reported in the Digest?



PRESENT:             Mr. Ravi Verma, Advocate,
                     for the petitioner.

                    Mr. Harish Rathee, Sr.DAG, Haryana,
                    for the State.

                           ****

RANJIT SINGH, J.

The petitioner initially was appointed in the Education

Department on 18.11.1961. On formation of State of Haryana, his

services were allocated to the State Education Department w.e.f

1.11.1966. In the year 1985, disciplinary proceedings were initiated

against the petitioner for having remained absent from duties. The

petitioner has remained vague in making mention for the period he

remained absent. However, he has disclosed in the petition that

memo dated 26.11.1985 was served upon him and after holding the
CIVIL WRIT PETITION NO.17944 OF 2007 :{ 2 }:

regular enquiry, charge of absence was established against him.

Accordingly, the services of the petitioner were terminated w.e.f.

25.8.1999. The petitioner filed an appeal against this order on

19.11.1999. The Appellate Authority issued direction that the

services of the petitioner be terminated w.e.f. 4.5.1985 instead of

5.10.1999.

Feeling aggrieved against this order, the petitioner filed

Civil Writ Petition No.385 of 2003 primarily with the grievance that

copy of the enquiry report had not been supplied to him and as such,

whole proceedings were vitiated. This writ petition was allowed on

3.5.2004. While quashing the termination order, directions were

issued to the respondents to pass a fresh order after supplying him

copy of the enquiry report. Thereafter, respondent No.2 re-

considered the matter and decided to compulsorily retired the

petitioner from service w.e.f 4.5.1985 vide order dated 2.1.2006.

The petitioner, thus, claims that he became entitled to the

grant of retiral benefits like pension, gratuity, leave encashment etc.

The petitioner submitted the necessary documents on 17.8.2006 with

a request to release the retiral benefits on the basis of his qualifying

service for the period from 18.11.1961 to 4.5.1985. The case of the

petitioner was returned as the service book was in custody of

respondent No.4. The pension case of the petitioner was re-

submitted but was again returned with the remarks to send the same

after getting the service book verified from the concerned Section

Officer. The petitioner accordingly prays that his pension has not

been released to him due to non availability of service book. The

petitioner had first served a legal notice and thereafter filed the
CIVIL WRIT PETITION NO.17944 OF 2007 :{ 3 }:

present writ petition seeking direction for release of pension and

other retiral benefits due to him.

In the reply filed, the respondents have disclosed the

factual position by way of preliminary submissions. It is stated that

the petitioner was appointed on 18.11.1961 and he worked in the

different Institutions upto 1.1.1978. While working in the Government

Senior Secondary School, Gudiani (Rewari), the petitioner absented

from duty w.e.f. 2.1.1978. The petitioner was accordingly charge

sheeted under Rule 7 of the Haryana Civil Services (Punishment and

Appeal) Rules, 1952 (for short, “the Rules”) vide order dated

12.11.1980 for his willful absence from duty from 1.1.1978 to

8.5.1980 and from 10.5.1980 onwards. The petitioner was warned to

be careful in future vide order dated 30.6.1982, but still he failed to

resume duties. He was again served a memo of charge dated

16.1.1985. For the said charge sheet also, the petitioner was warned

to be careful on 10.9.1985. The petitioner, however, continued to

remain absent from duty, for which he was again charge sheeted on

26.11.1985. Instead of submitting reply to this charge sheet, the

petitioner submitted his resignation from service. At that stage, the

Department after proper advice, did not consider it appropriate to

accept the resignation of the petitioner, as he was continuously and

willfully absent from duty w.e.f. 22.12.1977 to 1.1.1986. The

proceedings had also been initiated against the petitioner under Rule

7 as already stated. The enquiry was held and enquiry report was

submitted. The charges of willful absence from duty against the

petitioner were duly proved and his services were accordingly

terminated vide order dated 25.8.1999.

CIVIL WRIT PETITION NO.17944 OF 2007 :{ 4 }:

It has neither been clarified by the petitioner nor by the

respondents that how the order of termination was passed in the year

1999 for the absence, which was from 1977 to 1986. It appears that

the petitioner had continued to remain absent even after 1986 and

the proceedings apparently were brought to finality in the year 1999.

It is because of this reason that his services were ordered to be

terminated on 25.8.1999. However, it is clear that the petitioner had

filed an appeal against this order and the Appellate Authority

directed that the services of the petitioner be terminated w.e.f.

4.5.1985 i.e. the date he has been absenting himself from duty

instead of 5.10.1999. The petitioner, thus, apparently had continued

to remain absent from 22.12.1977.

The stand of the respondents in regard to claim of

pensionary benefits is that the service book of the petitioner has

been reconstructed. It is stated that the record of service of the

petitioner for the period from 18.11.1961 to 31.3.1962 and from

1.7.1965 to 30.11.1970 is not found and hence, such service has not

been verified. Still this service has been treated to be verified

service. His qualifying service, thus, would work out to be just about

16 years. It is, thus, stated that he has not completed 25 years of

qualifying service, when he was compulsorily retired nor has he

attained the age of 55 years and hence, he is not entitled to

pensionary benefits. The stand taken by the respondents can not be

faulted.

Such indulgence to a person like the petitioner as shown

was really uncalled for. It is nothing sort of largesse shown to the

petitioner. A person who has remained absent from 1977 onwards
CIVIL WRIT PETITION NO.17944 OF 2007 :{ 5 }:

obviously was initially treated with kids glove and left with warnings.

He still continued to remain absent for a period which nearly is of

three decades. Finally, he was shown the door but still after a period

of 14 years. The Appellate Authority applied some correction to this

wholly untenable position by directing termination of the petitioner

w.e.f. 4.5.1985. This could not be termed as a complete correctional

measure required to be taken in this case. The petitioner does not

deserve and can not be allowed to take any more advantage despite

being continuously absent. The consequence of earlier unwarranted

position is that he is now before the Court to ask for pension and

pensionary benefits. Strangely, he is claiming to his credit nearly 23

years of service. A person who was required to be properly dealt with

for such a prolonged absence, a grave misconduct, has been

allowed to escape from the rigors of law. This Court allowed his

earlier writ petition on purely technical ground and directed further

action but he has been shown much too kindness by the authority.

The respondents were directed to pass a fresh order when the

petitioner appears to have got a lease of new life and the order of

premature retirement followed. He has now expended that lease to

file the present petition to seek pension and pensionary benefits by

claiming to be in service upto 4.5.1985 whereas in fact he had

continued to remain absent from 22.12.1977.

Can a person, like the petitioner, who has hardly worked

in the Department be allowed to claim pension, though he has not a

pensionable service? The submission by counsel for the petitioner

that Rule 3.26 (d) of C.S.R. Volume I, Part I, can not be applied to

the petitioner as he has been compulsorily retired by way of
CIVIL WRIT PETITION NO.17944 OF 2007 :{ 6 }:

punishment and not under the said Rule to be illegal is not worthy of

acceptance. If the petitioner has been compulsorily retired by way of

punishment, then he would have to complete a pensionable service

as required under the Rules before he could be granted pension.

Even if Rule 3.26 (d) is not applicable, still the petitioner has to show

that he has a qualifying service for grant of pension, which he does

not possess. Similarly, the reliance placed by counsel for the

petitioner on the case of Balkar Singh Vs. Union of India and

others, 1991 (1) SCT 523 would be of no help to him. That was a

case of compulsorily retirement of the petitioner therein, who had not

completed qualifying service for pension. Observing that the order

whereby employee is rendered not eligible for pension would amount

to termination of his service, the said order of compulsorily retirement

was quashed. The facts in the present case are entirely different.

Here the petitioner has been ordered to be compulsorily retired as a

punishment, which has been awarded to him by following due

process of law. The petitioner can not make a grievance that the

order punishing him with compulsorily retirement could not have been

made. Rather, the order of termination has been changed to

compulsorily retirement after due consideration by holding a

proceedings against the petitioner, for which liberty was given by this

Court. The petitioner, in my view, did not deserve the order made by

the authorities of changing his order of termination for absence

running into years to that of compulsorily retirement. Can he still pray

for something more? He certainly can not.

The petitioner has also referred to the case of Ganga

Bishan Vs. State of Haryana, 1994 (3) PLR 691. This was a case
CIVIL WRIT PETITION NO.17944 OF 2007 :{ 7 }:

where the petitioner therein was prematurely retired on completing 18

years, 5 months and 15 days services. He was held entitled to

pension in view of Rule 6.16 (2) of Punjab Civil Services Rules,

Volume II. It was observed by this Court that once a premature

retirement is allowed before completing 20 years service without any

condition, then a person can not be denied pension for want of

qualifying service. Premature retirement order was not passed by

way of punishment. This was a case where the request of the

petitioner was accepted for premature retirement unconditionally. In

this background, the provisions of Rule 6.16(1) were invoked to say

that this provides the scale of service gratuity admissible to a person

who retires before completing qualifying service of 10 years. The rule

apparently makes a provision for proportionate pension once the

person has rendered qualifying service of 10 years or more but less

than 33 years. The ratio of this case also has no applicability to the

facts of the present case. Once the petitioner has been directed to be

compulsorily retired by way of punishment, he certainly can not claim

pension as a matter of right and pension in such a case would be

admissible only in case the petitioner had completed pensionable

service, which was 25 years. There is, thus, no merit in the writ

petition.

The same is accordingly dismissed.

September 14, 2009                             ( RANJIT SINGH )
khurmi                                             JUDGE