High Court Karnataka High Court

M K Kubsad S/O Karibasappa Kubsad vs The Karnataka Agro Industries … on 27 November, 2009

Karnataka High Court
M K Kubsad S/O Karibasappa Kubsad vs The Karnataka Agro Industries … on 27 November, 2009
Author: H.Billappa
IN THE HIGH COURT OF KARNATAKA

CIRCUIT BENCH AT DHARWAD

DATED THIS THE 27?" DAY 01? NOVEMBER, 

BEFORE}

THE HONBLE MR.JUsT1_cE. H4.BILLA?'éAj»   

w.p. No.9932/20'@§_sLsj::'*zsj
Between: : ' V'

MKKubsad   

55 yrs, s / 0 Karibasappa.V_Kub'sad'*   

r/'c1CTS No.3553,  " I   '

Buradagaiii -. = '

Near MotagiMath,  V

Athaniw~591_..30§}"-. V' _.   'V 

Belgaurn D41s.:ric:;:'_. _     ..PETITIONER

(By    Adv}
AND: j_ ' . A ' 1

1 A. -- .. The Ka.rnaVtaka"Agf0 Industries
 C'orporati'en__Ltd.
. By its Managihg Director
,Hsbba1, _

V V ' _ E--angé1Q1fc-24

The State of Karnataka
'By its Secretary
" VVDIPAR, Vidhana Soudha
Banga1ore-560 O0} .. RESPONDENTS

_ V(‘By”Sri P s Manjunath, Adv for R-I
‘ }Sri K 13 Adhyapak, AGA for R-2)

fit//M

This WP is filed under Articles 226 85 227 of the
Constitution of India, praying to direct the respondents to
pay the sum of Rs.69,037/– being the balance o’i”—Ex-

Gratia/Gratuilty amount due to the petitioner ur:.de’1r.._’the

voluntary retirement scheme and etc.,.

This WP coming on for preliminary hearing

the Court made the folloWing:~«

The learned Government Advocate i.s'”{‘iirectec_j§. to

take notice for the second respondent.

2. Heard the petitioner and
also the learned There is no
repre sentatioini ‘respondent.

3. Ih ‘-uedézy Articles 226 e, 227 of

the C’Onstitutioni:’o.fVVthe petitioner has sought for the
followingreliefsiii .

(a) f’vPay_the sum of Rs.69,037/– being the

balance of Ex~»Gratia/Gratuity amount

. due to the petitioner under the

Voluntary Retirement Scheme; the

C sum of Rs.7,0375/– being the excess

amount deducted as per Annexure~E

together with interest at such rate as
this I-Ion’ble Court deems meet.

(‘0) Pay interest at the rate as directed by
this I-Ion’ble Court in W.P. 29760-

762/2004 (Annexure–J) per annum
for the delayed payments of

Rs.96,33 1/– (3 months delay),
Rs.2,02,135/- (7 months delay) and
Rs.1,99,737/– (14 months delay).

(c) And grant cost of this writ peti’tio:n.._i*-

and such other reliefs as this F~o.n_’b.1__er-

Court might deem meet fin the”

circumstances of the case”~.in’.V_the
interest ofjustice__and__equfLty.”‘” ‘ ‘

4. The petitioner was working asa SLip_erintend.ent f

the Belgaum branch of the,a’first respondentefiiorvporatjioni.

On 5–9–2003, the first responideViitr~Oorporatiori iritroduced
the Voluntary Retirement /l;nnei)l:iure–A. The

petitioner opted for the vol.t1ntar_”§r scheme. On

28-1ad»2OO3;7.ipetitionerlsaiapplication was accepted and he
was relieved from th effect from 31-10-2003. The

petiti.0neriiiha._d ptit service of 28 years and 10 months

zpwfitsilireiliieived. The Head Office of the first

‘V’responrzieizfiifioijporation had deducted a sum of

’12g§’§7,135’/’§l__{instead of RS100/–. On 31-10-2003, the

}3e1g’anrn Office issued a statement as per Annexure~»E

_stat_.ing that the first respondent has to refund excess

lgdeduction of Rs.7,035/-. The petitioner contends, in all,

7

t.,/

he has to be paid a sum of Rs.5,67,240/– and only a sum

of Rs.4,98,203/– has been paid, that too, in .three

instalments. According to him, the first respondent.hasf.to’« 2

pay a sum of Rs.69,037/-~.

5. The petitioner contends :that”the first

has calculated the amount arbitrar_ily_\ivithouti

the details. it is also staiteqé’-«..ftV1e other ‘had
approached this Court in l*«”;P..l$:1’o.f2’t9_76O~:762,’2004 and
this Court directed the respondient the claim.

6. There.:i’s.__no onpbfehalf of the first

respondent; se<:.og1éi–v.._respo11dent is only a formal

:-

/’ u T he learned counsel for the petitioner contended

that as again_:st’th’e claim of Rs.5,67,240/–, only a sum of

haisiiiiibieen paid. He also submitted that

“exciesse._amVoun_1: deducted also has not been paid. He

th4ereforeii’r;;u;oInitted that the first respondent may be

directed to pay the amount with interest.

8. l have carefully considered the submissions made

fgby learned counsel for the petitioner.

, , peti’tio.n.er;ii– ..

9. The point that arises for consideration is, whether
the first respondent can be directed to pay the amount

with interest?

10. It is relevant to note, the petitioner”hasiretiiiedr ‘

from service with effect from 30- l_._Oi–~2_()’O3 put_ ill

in service of 28 years and 10 months] t~'”i:’heli’pe’titionler”‘has_i

taken voluntary retirement”¥1n’d…Claims’that’}1éA”‘iS~entitled r L’

for a sum of Rs. gi.63;,.Q37 /–. respon:dAen_ti§has not
filed any counter and’?/t:l:Le_Ac’lV_aiI%r1 riot”‘-thsilpetitioner has not
been disputed. .«.’Ilherefor—e,. itherepiirs to disbelieve
the claim shows that the
first a sum of Rs.7,035/–

towards _excess..deAd’utction”.’Therefore, it is proper to direct
the. — first ilresitlpondent pay the amount due to the

-lfkccosrdingly, the writ petition is allowed and

the firstihgrespondent is directed to pay a sum of

Rs.6′),vOZ3?/– towards balance of Ex~Gratia/ Gratuity

.arr1’ount and a sum of Rs.7,035/- towards excess amount

‘deducted. The first respondent shall pay the amount with

V.

interest at 6% p.a. from 1–12-2003, as early as possible,

within the outer limit of 6 months. It is made cieaf,’

calculation made by the petitioner is not V’

with the circular, the first responden.t&ca’_r’1 csIc–{11atc._”theVt’v.V Vt

amount and pay it.