High Court Kerala High Court

P.Madhusoodanan vs Kerala State Electricity Board on 5 February, 2009

Kerala High Court
P.Madhusoodanan vs Kerala State Electricity Board on 5 February, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 31999 of 2008(H)


1. P.MADHUSOODANAN, AGED 56,
                      ...  Petitioner

                        Vs



1. KERALA STATE ELECTRICITY BOARD,
                       ...       Respondent

2. CHIEF ENGINEER, (HRM), K.S.E.B.

3. EXECUTIVE ENGINEER, (ELECTRICAL

                For Petitioner  :SRI.K.S.MADHUSOODANAN

                For Respondent  :SRI.K.S.ANIL, SC, KSEB

The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR

 Dated :05/02/2009

 O R D E R
                       T.R. Ramachandran Nair, J.
                    ~~~~~~~~~~~~~~~~~~~~~~~~~~~
                        W.P.(C). No.31999/2008-H
                     ~~~~~~~~~~~~~~~~~~~~~~~~~~~
                 Dated this the 5th day of February, 2009

                          J U D G M E N T

Aggrieved by the adjustment made by the respondents of an

amount of Rs.1,30,746/- received by the petitioner as subsistence allowance

from the D.C.R.G sanctioned to him, the petitioner has approached this

Court. The main contention raised by the learned counsel for the petitioner

is that in view of the provisions of the Payment of Gratuity Act, no such

reduction could have been made.

2. The bare facts necessary for the disposal of the writ petition

show the following:- The petitioner retired from service on 28/02/2007

from the post of Sub Engineer from Electrical Section, Thenmala. He was

under suspension from March 1997 to October 1998. The petitioner was

inflicted with the punishment of barring three increments with cumulative

effect and he was directed to remit the amount of Rs.5,276/- in lump

towards one third of the monetary loss sustained by the Board, and the

suspension period was treated as eligible leave. Even though the

punishment was set aside in O.P.No.28248/2003, the same was restored in

W.A.No.1344/2006.

W.P.(C) No.31999/2008
-:2:-

3. The respondents in the counter affidavit contended that when

the petitioner was reinstated in service after sanctioning his eligible leave to

his credit, rest of the period under suspension was considered as leave

without allowance for which subsistence allowance has to be refunded. As

the period of suspension was regularised as eligible leave, no leave salary

can be claimed by him for leave without allowance as per Rule 56B (9) of

Part I KSR. Relying upon Government Circular dated 26/11/1994 also it is

clarified that once a period of suspension is converted into leave without

allowance, recovery of subsistence allowance already paid is inescapable

because the conversion of period of leave will have the effect of vacating

the order of suspension and, hence, the subsistence allowance drawn

amounting to Rs.1,30,746/- was adjusted from the D.C.R.G.

4. The learned counsel for the petitioner relied upon Rule 5 of

Part I KSR the decision reported in K.S.R.T.C. vs.Vamadevan Nair [1996

(1) KLT 581], the decision of the Division Bench of this Court in Kerala

State Warehousing Corporation v.Pauly John [2006 (3) KLT 27] as well

as of another Division Bench decision of this Court in Kerala State

Electricity Board vs. R.Mohan Kumar & another [2008 (3) KLT 73].

5. Rule 5 of Part I KSR reads thus:-

W.P.(C) No.31999/2008
-:3:-

“Nothing in these rules or in any rule made thereunder

shall operate to deprive any person of any right or privilege to

which he is entitled:-

            a)     by or under any law, or

            (b)    by the terms of any contract or agreement

subsisting between such person and Government on the date of

these rules come into force.”

6. In K.S.R.T.C. v. Vamadevan Nair (1996 (1) KLT 581), the

effect of the above rule was considered. The question was whether the

provisions of Payment of Subsistence Allowance Act, 1972 could be

applied in the matter of payment of subsistence allowance to the employees

of K.S.R.T.C. While examining the said contention, it was held in para 4 as

follows:

“When the K.S.R. is adopted as part of settlement necessarily along

with Rule 55 Part I, Rule 5 Part I also becomes its part. In that

case, Rule 55 shall not operate to deprive any person the right or

privilege to which he is entitled to under any law. Without any

dispute, the Act comes within the purview of the law mentioned in

Rule 5. Therefore, the provisions in the Act prevails by reason of

application of Rule 5, over the provisions in Rule 55, governing the

grant of subsistence allowance to respondents 1 to 9. On that

ground K.S.R. cannot be applied for regulating subsistence

allowance.”

The position herein is similar. Therefore, whatever be the provisions of

W.P.(C) No.31999/2008
-:4:-

Rule 56B (9) of Part I K.S.R., it is controlled by the provisions of Rule 5 of

Part I K.S.R. In that view of the matter, K.S.R. cannot be applied for

regulating the subsistence allowance, as held in the above decision. The

Apex Court in Municipal Corporation of Delhi v. Dharam Prakash

Sharma and another (AIR 1999 SC 293) considered the applicability of

Payment of Gratuity Act, being a special law, in spite of the provisions

contained in the Central Civil Services (Pension) Rules, 1972. It was held

that the Payment of Gratuity Act, being a special provision for payment of

gratuity unless there is any provision which excludes its applicability to an

employee who is otherwise governed by the provisions of the Pension

Rule, it is not possible to hold that the employee of Municipal Corporation

of Delhi is not entitled to the gratuity under the Payment of Gratuity Act. A

Division Bench of this court in K.S.E.B. v. Mohankumar (2008 (3) KLT

73), examined the same question. It was held that “the employees of the

Corporation, by no stretch of imagination can be employees of the State

Government. Section 14 of the Payment of Gratuity Act provides that the

provisions of the Act shall have effect notwithstanding anything

inconsistent therewith contained in any enactment other than the Act or in

any instrument or contract having effect by virtue of any enactment under

the Act……………. Payment of Gratuity Act, 1972 being a special

W.P.(C) No.31999/2008
-:5:-

provision, shall have an overriding effect over any scheme that might have

been adopted by the concerned employer, and even if the benefit is availed

of under the concerned scheme, the employee would be entitled for payment

of gratuity under the Act.” Accordingly, it was held that the provisions of

Gratuity Act will prevail over Part III K.S.R.

7. Going by Section 14 of the Payment of Gratuity Act, the

provisions of the said Act shall have effect notwithstanding anything

inconsistent therewith contained in any enactment other than the said Act or

in any instrument or contract having effect by virtue of any enactment other

than the said Act. Therefore, the provisions of Payment of Gratuity Act will

override the provisions of K.S.R.

8. A Division Bench of this court in Kerala State Warehousing

Corporation v. Pauly John (2006 (3) KLT 27) examined the question

whether in respect of an employee who is governed by the Payment of

Subsistence Allowance Act, 1972 any refund of subsistence allowance

could be ordered or the employer could be asked to recover the same. It

was held in para 6 that “normally the appellant being an industrial

establishment, in the matter of subsistence allowance, the Payment of

Subsistence Allowance Act, 1972 governed them. Payment of subsistence

allowance is obligatory and Section 3(2) of the Act lays down that an

W.P.(C) No.31999/2008
-:6:-

employee is not to refund subsistence allowance received by him at all.”

While examining the contention under Rule 56B of Part I K.S.R. which

authorises the employer to issue orders of recovery, it was held in para 8

that “when a special statute governs the parties, contracting out is not

permissible.”

9. After referring to the various aspects covered by the said Act, it

was also held that “as far as an industrial employee is concerned, standing

orders or conditions of service governing him have to be applied for

regularising his period of enforced absence. But that should not authorise

an employer to contravene the provisions of the Payment of Subsistence

Allowance Act, and to go on with recovery steps.”

10. Even though the decision of the Division Bench of this Court

reported in K.S.E.B’s case in [2008 (3) KLT 73] is pending in the appeal

before the Apex Court, the same need not bar this Court from considering

the matter in the light of the provisions of Rule 5 of Part I KSR. The

learned counsel for the petitioner is right in submitting that going by Rule 5

of Part I KSR, the right of petitioner under any other law cannot be deprived

by the operation of the provisions of this Rule. If that be so, the contention

raised by the respondents that Rule 56 B (9) of Part I KSR will apply,

cannot be accepted. Apart from the amount that is sought to be recovered,

W.P.(C) No.31999/2008
-:7:-

there are other items covered by Ext.P2. The same are not challenged in

this writ petition and the claim is confined to the amount that is paid as

subsistence allowance for the period from March 1997 to October 1998.

Therefore, the action taken by the authorities to recover the subsistence

allowance paid, from the D.C.R.G., is illegal. There will be a direction to

the respondents to release the said amount within a period of one month

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

The writ petition is allowed as above. No costs.

(T.R. Ramachandran Nair, Judge.)

ms