High Court Jharkhand High Court

Pro.(Dr.) Parshuram Tiwary vs State Of Jharkhand & Ors. on 19 August, 2011

Jharkhand High Court
Pro.(Dr.) Parshuram Tiwary vs State Of Jharkhand & Ors. on 19 August, 2011
                                        1                       WRIT PETITION (SERVICE) NO. 5354 OF 2008




                              WRIT PETITION (SERVICE) NO. 5354 OF 2008

                  Prof. (Dr.) Parshuram Tiwary                            ... ... ... Petitioner
                                                  -V e r s u s -
             1.   State of Jharkhand through the Secretary, Higher Education, Human
                  Resources Development Department, Government of Jharkhand, Ranchi.
             2.   Director, Higher Education, Human Resources Development Department,
                  Government of Jharkhand, Ranchi.
             3.   Ranchi University, Ranchi through its Vice Chancellor, Ranchi.
             4.   Registrar, Ranchi University, Ranchi.
                                                                             ... ... Respondent

                       PRESENT
                       HON'BLE MR. JUSTICE P. P. BHATT

            For the Petitioner     :        Mr. Shree Krishna Pandey, Advocate
            For the University              Mr. Anoop Kumar Mehta, Advocate.

P. P. Bhatt, J.             Heard the parties.

            2.              The present petition is filed under Article 226 of the Constitution of

                  India interalia praying that the respondents may be directed to make

                  calculation headwise of the dues of the petitioner like gratuity, interim relief,

                  D.D.A., A.D.A., Group Insurance Scheme, commutation of pension, dues of

                  revised pay scale in the old and new U.G.C. Pay Scales, interest - statutory

                  and penal on this on the amount payable under different heads. It is further

                  prayed that the respondents may be directed to pay adequate compensation

                  and interest, as directed by the Court earlier.

            3.              The learned counsel for the petitioner has submitted that the

                  petitioner was serving as Head of the Department - cum - Dean of Post

                  Graduate Department of Commerce, Ranchi University, Ranchi who

                  superannuated on 30.04.2001. The petitioner filed Writ Petition being W.P.

                  (S) No. 6885 of 2005 for payment of his retiral benefits and other dues

                  stating in details the heads and amount payable to him which totaling about

                  Rs.26,19,406/- plus penal interest @12% per annum, which comes to

                  Rs.34,99,970/-, totaling Rs.61,19,376/- up to the year 2007.
                             2                       WRIT PETITION (SERVICE) NO. 5354 OF 2008




4.             It is submitted by the learned counsel for the petitioner that having

     regards to the facts and circumstances involved in the matter, this Hon'ble

     Court was pleased to pass the order which is annexed with this petition vide

     Annexure-1. The learned counsel for the petitioner has referred to and relied

     upon the order passed by this Court dated 07.04.2006, 15.05.2006 and the

     order passed in Contempt Case (Civil) No. 468 of 2006 dated 21.04.2008,

     07.05.2008

and 23.07.2008 i.e. Annexures – 2, 3 and 4 respectively.

Learned counsel for the petitioner has submitted that the petitioner is a

senior citizen and awaiting for his retiral benefits since long.

It is submitted that the petitioner has made several

representations to the respondent – University but there is no response.

Therefore, the petitioner is constraint to file the present writ petition.

5. The learned counsel for the respondent nos. 3 and 4 has referred

to the counter affidavit filed by respondent nos. 3 and 4 and pointed out from

Annexures-A, A/1, B, B/1 and Annexure-C respectively that the amount

payable to the petitioner was calculated under different heads as per

Annexure-C and upon release of grant by the State Government on

16.04.2008 as well as 07.06.2008, an amount of Rs.2,17,873/- plus

Rs.5,26,377/- have been paid to the petitioner and in support thereof, he

has referred to and relied upon the receipt produced on Page-41 of the

compilation to show that the petitioner has received a sum of Rs.7,44,250/-

on 01.07.2008.

Learned counsel for the respondents has also referred to

and relied upon para 5 to 8 of the supplementary counter affidavit filed on

behalf of the respondent nos. 3 and 4 and submitted that as regards gratuity

at the enhanced rate, the Human Resources Development Department,

Government of Jharkhand by its Resolution contained in Memo No. 601

dated 06.07.2006, took a decision to enhance the ceiling of Gratuity from
3 WRIT PETITION (SERVICE) NO. 5354 OF 2008

Rs.1 Lakh to Rs.3.5 Lakh and the State Government has started releasing

the amounts towards enhanced Gratuity only in April, 2009. However, the

University has paid Gratuity at the enhanced rate by cheque dated

15.12.2006 from its own internal resources upon the instruction issued by

the State Government that the amount would be reimbursed later on. As

regards Provident Fund on P.F., D.D.A., the amounts were paid to the

petitioner. It is further mentioned that the Bank makes payment of interest

on the amount of P.F. lying in the P.F. Account of the account holder.

Accordingly, the petitioner has been paid interest on P.F. by the Bank.

As regards UGC arrears for the period 1986 to 1995, it is

submitted that the State Government has released the arrears in

installments in different periods. The 5th and the last installment is still

awaited but since the petitioner had superannuated, the University has

made payment to him from its internal resources.

As regards delay in making payment of the arrears of UGC Scale

of pay, it is submitted that on the date of superannuation of the petitioner, he

was drawing his pay in the old pay scale as is evident from the Service

Book. It is stated that only after his retirement, the State Government has

fixed his pay in the revised U.G.C. Pay Scale in 2003 – 04. After the pay

fixation was made by the State Government, the University made a claim

before the State Government for payment of arrears. The State Government

has taken a decision and released the payment for the period 15.11.2000

onwards i.e. the date on which the State of Jharkhand came into existence.

It is further submitted that the State Government is releasing the

U.G.C. Arrears in phase manner which is still continuing as on date as a

result of which, the teaching employees are still receiving U.G.C. Arrears.

4 WRIT PETITION (SERVICE) NO. 5354 OF 2008

It is also submitted that the petitioner has been paid U.G.C.

Arrears for the said period on priority basis upon release being made by the

State Government vide letter dated 17.06.2008 as contained in Annexure-B/

1 of the counter affidavit. It is also stated that the Director, Human

Resources Development Department had informed the University that the

arrears for the said period i.e. 01.01.1996 to 31.03.2000 would be payable

only after receipt of funds from the Central Government. However, to avoid

contempt, the State Government after two months released the funds by

issuing a cheque in favour of the University on 16.06.2008.

it is further submitted that the petitioner has also been paid UGC

arrears even for the period 01.04.2000 to 14.11.2000. Therefore, no

statutory interest is payable on these accounts.

Learned counsel for the University has submitted that the

respondents – University has not delayed in making payment on receipt of

funds from the State Government.

6. Considering the aforesaid rival submission and upon perusal of

the counter affidavit filed by the respondent nos. 3 and 4 and supplementary

counter affidavit filed by them along with the relevant Annexures, it

transpires that the amount has been calculated under different heads as per

Annexure-C and paid to the petitioner on receipt of grant from the State

Government. Now the limited question which remains to be decided is with

regard to payment of interest. It appears that while passing the order in W.P.

(S) No. 6885 of 2005, this court has passed an order dated 07.04.2006 and

directed the respondents – University and the State to release the amounts

forthwith failing which appropriate order for payment of compensation shall

be passed and the respondents were directed to release the entire retiral

dues together with interest and handover the cheque to the petitioner on

07.05.2006. It appears that the said direction was not complied with fully
5 WRIT PETITION (SERVICE) NO. 5354 OF 2008

and there is apparent delay in making payment. It appears from the receipt

of payment, produced by the respondent nos. 3 and 4 that the payment has

been received by the petitioner on 01.07.2008. Therefore, there is apparent

delay of about two years in making payment i.e. from May, 2006 till the

actual payment is made on 01.07.2008.

7. It appears that the petitioner is senior citizen and retired Professor
of the Ranchi University and has struggled for his legitimate pension and
other retiral dues since long and, therefore, in light of the ratio laid down by
the Hon’ble Apex Court in its various Judgment, one of which is cited by
learned counsel for the petitioner in the case of S.K. Dua Vs. State of
Haryana reported in 2008(2) JLJR 83, it is the duty of the State
Government and the University to make payment of interest on account of
delay occurred in making payment of legitimate retiral dues payable to the
petitioner.

8. Under the circumstances, this Court is of the view that the
petitioner is entitled to get the interest at least for the period from May, 2006
to June, 2008. Accordingly, the respondent nos. 1 and 2 are directed to
make payment of interest for the period from April, 2006 to June, 2008 @7%
per annum. The State Government is directed to release the grant in favour
of the University for the purpose of making payment to the petitioner within a
period of two months from the date of this order. On receipt of grant, the
respondents – University shall make payment to the petitioner without
further delay.

With the aforesaid observations and directions, this writ petition
stands disposed of.

Copy of this order be given to learned counsel for the State as
well as University for their onwards communication to the authorities
concerned.

(P. P. Bhatt, J.)
Jharkhand High Court
Ranchi dated 19th August, 2011
RC