High Court Patna High Court - Orders

Mangal Prasad vs The Bihar State Electricity Bo on 4 November, 2011

Patna High Court – Orders
Mangal Prasad vs The Bihar State Electricity Bo on 4 November, 2011
                    IN THE HIGH COURT OF JUDICATURE AT PATNA
                                Civil Writ Jurisdiction Case No.13534 of 2004
                 =============================================

Mangal Prasad, Retired Store Assistant, aged about 66 years, son of Late
Ranglal Prasad, resident of village- Barki Chapiyan, P.O.- Chapiyan Bujro,
District- Siwan.

…. …. Petitioner/s
Versus

1. The Bihar State Electricity Board through its Secretary, Vidyut
Bhawan, Bailey Road, Patna.

2. Secretary, Jharkhand State Electricity Board, HEC Engineering
Building, At & P.O.- Hinoo, Ranchi.

3. Joint Secretary (Workmen Establishment), Bihar State Electricity
Board, Vidyut Bhawan, Bailey Road, Patna.

4. General Manager-cum-Chief Engineer Patratu Thermal Power Station,
District- Hazaribagh, Jharkhand.

5. Electrical Superintending Engineering, Central Store, Patratu Thermal
Power Station, District- Hazaribagh.

6. Electrical Executive Engineer, Central Store, Patratu Thermal Power
Station, District- Hazaribagh.

7. Assistant Electrical Engineer (Senior Engineer), Patratu Thermal
Power Station, District- Hazaribagh.

…. …. Respondent/s
=============================================
Appearance :

                 For the Petitioner/s     : Mr. Banbari Sharma
                                               Mr. R.K.Sinha
                                               Mr. Nilesh Kumar Nirala

                 For the Respondent/s      :   Mr. Vinay Kirti Singh
                 For J.S.E.B.              :   Mr. Dhruba Mukherjee

=============================================

6 04-11-2011 In this application filed under Article 226 of the

Constitution of India, the petitioner questions the

sustainability of the Office Order No. 1944 dated 20.5.2003

(Annexure-1) passed by the Joint Secretary, Bihar State

Electricity Board (for short “the Board”) whereby a sum of

Rs. 2,30,900/- has been directed to be recovered from the

post retiral benefits payable to the petitioner on account of
2

shortage of fuel in the Fuel Tank/Pump of the Patratu

Thermal Power Station (PTPS) of the respondent Board

where the petitioner was posted as a Store Assistant during

the period (1.1.1984 to 28.2.1994. By filing interlocutory

application (I.A. No. 25590 of 2011), the petitioner has also

assailed the order passed by the Appellate Authority dated

3.3.2004 (Annexure-11) on the appeal preferred by the

petitioner against the impugned order dated 20.5.2003

(Annexure-1).

While posted as the Store Assistant of the

Petrol/Diesel Pump at PTPS, petitioner was required to

supply fuel on requisition signed by the designated officer. It

is the petitioner’s case that he was placed under immediate

supervision of the Assistant Electrical Engineer, PTPS.

Petitioner reported on the leakage in the supply line/pipe of

the Fuel Station in the year 1997 as reported to him by the

Mechanic of Indian Oil Corporation (IOC), Namkum. Further

case of the petitioner is that earlier also, he had informed the

higher authorities by several communications about the said

leakage whereafter the matter was taken up with the Deputy

General Manager, IOC (Annexure-4 series). No follow up

action, however, was taken which propelled him to file
3

further representations (Annexure-5 series). Petitioner

applied for medical leave and after availing the same from

4.7.1991 to 16.9.1991, he again joined the office only to find

shortage of 7393.84 ltrs of diesel. The matter was reported

to the higher authority (Annexure-6) whereafter a Committee

consisting of officials of the PTPS and IOC was constituted

in the year 1992 for enquiry and verification of the shortage

in the diesel/petrol tank of the Fuel Station. The Electrical

Executive Engineer by communication dated 18.7.2000

(Annexure-8) referred the matter to the respondent Board for

reconciliation of the shortage of fuel stating therein that no

Store Register was found maintained by the petitioner.

During enquiry, 52 numbers of articles/materials/equipments

placed in his custody were also found missing therefrom

quantified at Rs. 30,667.65p. The petitioner had volunteered

by his communication dated 10.2.1999 ( Annexure-8) to

adjust the aforesaid sum of Rs. 30,667.65p from the retiral

benefits payable to him. A copy of the said communication

was also enclosed therewith. In the enquiry/verification, it

was found that petitioner was Store Keeper of the Central

Store between 1.1.1984 to 28.2.1994 and during the said

tenure, discrepancy in the stock of diesel and petrol
4

was/were found. Be it noted that in the meanwhile, petitioner

superannuated from service w.e.f. 31.8.1998 from the post

he was to transfer from PTPS. It is stated that the

respondent passed the impugned order dated 20.5.2003

(Annexure-1) directing recovery of the amount as set out

thereunder.

Learned counsel for the petitioner contended that the

order impugned was passed without instituting any

departmental proceeding and/or a proceeding under Section

43(b) of the Bihar Pension Rules (for short ” the Rules”)

inasmuch as no opportunity of hearing or submitting his

cause against the order was given to the petitioner. Learned

counsel submits that such order effecting recovery after

superannuation of the petitioner could have been passed in

terms of Section 43(b) of the Rules which was never

resorted to. It is contended that in the facts and

circumstances of the case, the respondents were not

justified in invoking provisions contained in Rule 139 of the

Rules. Reliance in this regard has been placed on the

following judgments:

(i) 2004 (3) PLJR 708 (Manohar Prasad Sinha versus

State of Bihar and Ors).

5

(ii) 1994 (1) PLJR 809 (Md. Idris Ansari versus State of

Bihar) and

As noticed above, during pendency of the application,

petitioner filed supplementary affidavit enclosing therewith

the order passed on appeal dated 3.3.2004 (Annexure-11)

followed by interlocutory application (I.A. No. 25590 of

2011) seeking amendment in the writ petition to assail the

said order dated 3.3.2004 (Annexure-11).

A counter affidavit has been filed on behalf of

respondent Board to oppose the relief(s) prayed for in the

writ petition. Learned counsel for the respondent Board

relying on averments made in the reply affidavit submitted

that the petitioner earlier filed a writ petition for payment of

post retiral dues vide C.W.J.C. No. 12940 of 2003 which

was withdrawn vide order dated 9.9.2004 (Annexure-2) with

liberty. The petitioner was sanctioned Rs. 84,678/- against

Gratuity amount admissible to him which was adjusted

against the amount payable by the writ petitioner to the

Board vide order dated 2.6.2003 (Annexure-A). It has been

contended that in the light of the enquiry report of the

General Manager, PTPS and Audit Report, it was deemed

appropriate to proceed against the petitioner under Rule 139
6

of the Rules. He was issued notice to submit his show cause

vide Board’s letter No. 1440 dated 19.12.2009 (Annexure-C)

which was replied by him on 3.1.2003 (part of Annexure-C).

Earlier to this also, the petitioner was called upon to submit

his cause against adjustment/recovery of the loss sustained

by the Board on account of lapses on his part vide Office

Order No. 4173 dated 23.8.2001 which was replied by the

petitioner on 10.9.2001 (Annexure-B). Taking into

consideration the cause shown by the petitioner, the enquiry

report of the General Manager, PTPS and the Audit Report,

it was found that there was proof of misconduct on his part

while in service and as such actions in terms of Rule 139 of

the Rules was required and the order impugned (Annexure-

1) was passed whereagainst the petitioner preferred appeal

which was considered and rejected which was

communicated to the petitioner by Board’s letter dated

3.3.2004(Annexure-11). Learned counsel placed the

appellate order (Annexure-11) to show that between the

period 1.1.1984 to 28.2.1994, pilferage/loss of fuel

(diesel/petrol) was quantified at Rs. 4,16,250/-, 50 %

whereof was found due to lapses on the part of the IOC

whereas rest 50 % was found on account of grave/serious
7

lapses on the part of the petitioner and thus, a sum of Rs.

2,08,125/- only was held recoverable from the petitioner.

Learned counsel, relying on the findings contained in

Annexure-1 and Annexure-11 further contended that on

physical verification of the Central Store placed under the

charge of the petitioner, it was found that

materials/machinery/articles worth Rs. 30,667.65p were also

found missing therefrom. Relying on Annexure-8, it has

been contended that when the petitioner was noticed, he

volunteered to make good the loss of Rs. 30,667.65p by

adjustment from the post retiral dues payable to him.

Heard learned counsel for the petitioner and learned

counsel for the respondent Board. Perused the materials on

record. On perusal of the impugned orders (Annexure-1 and

Annexure-11) read with the preceding notice(s), it appears

that the petitioner has been proceeded against under Rule

139 of Rules. There is no controversy that the

event/incidence pertained to the period 1.1.1984 to

28.2.1994. It further appears that the petitioner

superannuated from service w.e.f. 31.8.1998. There is

further no controversy that no proceeding was levied by the

respondents under Rule 43(b) of the Rules and/or any
8

departmental proceeding was initiated against him for his

said misconduct causing huge loss to the Board during the

period the petitioner was in service. The respondents have,

therefore, taken action in terms of Rule 139 of the Rules

which reads as under:

“Rule 139(a) The full pension admissible
under the rules is not to be given as a matter of
course, or unless the service rendered has been
really approved.

(b) if the service has not been thoroughly
satisfactory, the authority sanctioning the
pension should make such reduction in the
amount as it thinks proper

(c) The State Government reserve to
themselves the power of revising an order
relating to pension passed by subordinate
authorities under their control, if they are
satisfied that the service of the petitioner was not
thoroughly satisfactory or that there was proof of
grave misconduct on his part while in service. No
such power shall however, be exercised without
giving the pensioner concerned a reasonable
opportunity of showing cause against the action
proposed to be taken in regard to his pension, or
any power shall be exercised after the expiry of
three years from the date of the order
sanctioning the pension was first passed.”

Scope of Rule 139 fell for consideration before a

Division Bench of this Court in Md. Idris Ansari (supra). Rule

139 enables the Revisional Authority to reduce the pension

payable to the employee if the service of the employee has

not been thoroughly satisfactory or there was proof of grave
9

misconduct on the part of the employee while in service. It is

more than apparent from bare perusal of the order contained

in Annexure-1 that the authorities referring to the jurisdiction

conferred on them under Rule 139 of the Rules had, in fact,

passed the order directing the recovery for the misconduct

on the part of the petitioner causing financial loss to the

Board. This Court in paragraph 6 Md. Idris Ansari (supra)

interpreted the said provision as under:

“6. There is no doubt that Rule 139
provides that if the service of a Government
servant, who has superannuated, has not been
thoroughly satisfactory, the authority
sanctioning the pension should make such
reduction in the amount as it thinks proper.
However, Rule 139(c) makes it clear that the
State Government may revise the order relating
to pension passed by subordinate authorities
under their control, if, they are satisfied that the
service of the pensioner was not thoroughly
satisfactory or that there was proof of grave
misconduct on his part while in service. In the
instant case, it is not the case of the State that
the service record of the petitioner showed that
his service was not satisfactory. In fact, the
show cause notice (Annexure-9) issued to the
petitioner under Rule 139 of the Bihar Pension
Rules refers to specific acts of misconduct
alleged against the petitioner in connection with
the execution of works in the year 1986-87.

There are more than one reason to hold that in
the facts of this case the proceeding under
Rule 139 was not maintainable. Firstly, if the
Government wished to reduce the pension
payable to the petitioner on the ground that he
had committed an act of misconduct, the case
being squarely covered by Rule 43(b), a
10

proceeding could have been initiated, if the
incident giving rise to the proceeding had taken
place within four years of the date of the
institution of the proceeding. It is conceded in
the show cause notice itself (Annexure-9) that
the proceeding under Rule 43(b) could not be
initiated in the facts of the case. Secondly, Rule
139(b) provides for the order that the
sanctioning authority may pass, if the service of
a Government servant is not found to have
been thoroughly satisfactory. Rule 139(c)
empowers the State Government to revise an
order passed by subordinate authorities in
regard to pension if the State Government is
satisfied that the service of the petitioner was
not thoroughly satisfactory, or that there was
proof of grave misconduct on his part while in
service. Even if the power to be exercised
under Rule 139(b) is read in the light of the
provision of Rule 139(c), the State Government
can reduce the pension payable to a retired
Government servant if (a) they are satisfied
that the service of the petitioner was not
thoroughly satisfactory or (b) there was proof of
grave misconduct on his part while service. So
far as the first condition is concerned, the same
is not fulfilled, because it is not the case of the
State that the record of service of the petitioner
was unsatisfactory. So far as the second
condition is concerned, the same is also not
fulfilled, because there is no proof of grave
misconduct on the part of the petitioner while in
service. Neither in a court of law nor in a
departmental proceeding had any charges
been proved against the petitioner. The
allegations remained mere allegations and they
were sought to be made use of for the purpose
of exercise of power under Rule 139(a) and (b)
of the Rules. In the absence of proof of grave
misconduct, as distinguished from mere
allegations of misconduct, the power under rule
139(a) and (b) could not be exercised by the
State Government. In these circumstances, we
have no doubt that even if a wider meaning is
11

given to Rule 139(b) by reading the said rule in
the light of Rule 139(c), the power conferred
thereby is not wide enough to confer on the
Government jurisdiction and authority to reduce
the pension of a retired Government servant
without proof of grave misconduct in the
absence of unsatisfactory service record. Such
grave misconduct may either be proved before
a court of law, or even in a departmental
proceeding. That not being the case, the
impugned order reducing the pension of the
petitioner is wholly unjustified.”

I have already noticed that no proceeding either under

the relevant disciplinary rules or under 43(b) of the Rules

was instituted and a finding was recorded with regard to

misconduct of the petitioner. In absence of the aforesaid

step having not been taken against him in accordance with

the Rules, in my view, the respondents were not justified in

invoking Rule 139 of the Rules for passing an order of

recovery. From the notices given to the petitioner (copy

enclosed with the counter affidavit), it is apparent that the

respondents have not found the service of the petitioner

thoroughly unsatisfactory on perusal of his entire service

record(s). That being the position, the order impugned

(Annexure-1) must go.

From perusal of the pleadings in the writ petition and

the contents of Annexure-8 as also the appellate order

(Annexure-11), it appears that the petitioner, on notice,
12

made an application on 10.2.1999 permitting the Board to

adjust a sum of Rs. 30,667.65p from his post retiral benefits

in regard to the government materials/articles/instruments

placed in the Central Store under his charge which were

found missing therefrom on verification. In whole of the writ

petition, the petitioner has not denied the aforesaid stand

taken by him in course of verification of the articles/materials

placed in the Store during the period he was Incharge

thereof. To that extent, this Court considers it to be a case of

adjustment and not recovery since the facts to that extent

are admitted. Adjustment of loss is different from recovery of

the loss. Recovery can be ordered where certain losses are

claimed and the employee to whom they relate dispute

whereafter complying with the provisions of relevant Rules,

a finding is to be recorded with regard to the liability of the

employee and the quantum of loss sustained by the

employer. In a case of adjustment, on the other hand, such

finding in accordance with the relevant Rules is not

necessary since the employee does not dispute his liability.

Adjustment of the aforesaid amount of Rs. 30,667.65p in

view of materials on record cannot be said to be unjust or

contrary to the provision of the Rules.

13

In view of the foregoing reasons, this Court allows the

present writ petition in the following terms:

(i) The order dated 20.5.2003 (Annexure-1) is

quashed and set aside.

(ii) The order passed by the Chairman and

communicated to the petitioner vide letter dated 3.3.2004

(Annexure-11) is quashed and set aside insofar as it relates

to recovery of a sum of Rs. 2,08,125/- from the post retiral

benefits payable to the petitioner. Said order is upheld in so

far as it relates to adjustment of Rs. 30,667.65p from the

retiral benefits payable to the petitioner.

(iii) The respondents are directed to refund the

aforesaid amount of Rs. 2,08,125/- if already deducted from

the post retiral benefits payable to the petitioner within six

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

order before the concerned respondent.

(iv) There shall be no order as to costs.

(Kishore K. Mandal, J)
PANKAJ KUMAR/-