3 IN THE HIGH COURT OF KARFIATAICA AT BANGALORE DATE}? THIS "rm: 23r=1 DAY or' FEBRUARY PRESEKT THE HOWBLE MR.JUS"l'ICE V.G0PA£a%...4(¥'§§:'~}\:Ifi§.A..A " AND THE I-IOH'B§.E MR;J§JsTic_E "n.s.P;:*r;i;: " mm' PETITION N0.4fiu6$V (3l2G(}4£«S'_}C;3L'l;iV:§ B EN: _ _ % Sri.R.S.Pra.3a'€§,_ ' Aged abo1_1i;_6 };j_3?*€a1°$;',» A' S/oxaaesaryug R/0°Nr_;.25(},1 "13: Opp.P.'J.R.BhaV3i;,4 % » V " __ 15% Mairifitiad, Saijapur Raga, _ A ._ " Ba:n.gaiQ:r€~560 Q34. ' EPETITIQNER SI'i.HR.S.PE1,I"&1Sé1d, party~in~perso3::} 1; T326 Uzjiasfibf India by its Addiféiézlal Secretaty and Bexreitrpment Commissionfir, AA /9 .";:'a'sma.i1 Scale Zndugtiy, .F1<:}.65/ I, G,S.'I'.Road, Guiiady, Chennai - 630 032. 1%.} 53. The Director, Smaii Industries Service institute, Rajajinagar Indusfiial Estate, BangaIore--56O O44. ...RE'SPGNDENTS (By Sr*i.T.M.\R-znkata Ready, CGSC) 1 f » This Writ Petition is filed under Am*c1:%$ 53: of the Consizitution of India gMraying""to_:~..direct_ 1f_:1'1f: respondents £0 release the pe1:.siot1*:i1}1.aoc31fd§mcc:3~A'with T
petitioner applicafion dateci 22.,6.f2.'{}C¥2 N::’;,7,
computation of $115101: as per’, appiicafion dated
5.8.2002 in Form N01, and”as–..per Rule on *f;0mp.1_11;ati0n of’
40% pension, reduced pezasidfxjévlzicix s;vi1l”¥3e.=eii’c;:ctive from
1.2.2003 and etc, i
This Writ Petitidr1V:%A’c0i:1_i1ég:. girders, this day,
Patil., J}, made the f0HO’W’i11gt — *
Pe t;ii;_i{;I1e:’ ié:&i’p1oye€: of the 3rd respondent is
b€fQ1j”‘e” %?_his cfialienging {ha order passed by the
%c»:§::z¥a1%§'<i::;inis1:z~a;£i§ze Tribunal (Tribunal far 3110 ). He
the Tlibunal with a gievance that his
peIiSior-1513* other ierrninai benefits were not reieased
'A " < Vidaxpitevéonsiderable iapaa sf 'mime.
— HA2, Tha Tlibunal, has passtsd an aide? an
%%i’m.2oe4 holding that admittedly the tarmmal benefits
were met releaged within {hue and thera was izxorciinate
deiajg in aettiing the same, Having regard me {ha delay in
%,
3
settling the dues the Tribunal has passed an order
directing payment sf 6% interest from 1.2.2003 til}
18.12.2003 on the amount of DCRG, Fension the
csmmuted value of pension payabie to the . ‘1’2r;e
Tribunal has also observed that first
India shall conduct an i12~h0uss:’ e}1£jLfiry”._i11′ _Vt5′ i’1:i2d 7
out who was responsible far the-.<;:1'é1.ay '1:1.."_;;is'Is3;si:1g"'vthsL
payment of pension and the 13E:né"'j;t?*.
3. In this Writ._”E’eti1ii013, of the petitioner
is that he ail 27 years 8 months and 2
days of ss._r§}iséi:”:=_ I-_.7fLVi%5′;’i’s:’t~}:I31er:ts of the Union sf india.
He “}i;:-ggafl’ st3.b%I::’it:Vs 7d 7th’é pension papers on 22.622082 is. ?’
V:AI:1§;’I1′ ‘she date of retirement Vidfi his ajgpficatisn
daféd “—V§.8.”i?:GC}2, But, the autherities delayed the
K V’ ” ¥sf:;*:,t1smV§ént of the p*6I}SiOI’£3I’§’ henefiis and ether dues by
— untszzabie Qbjscticms stafmg thai: his gaast service
” tws Dspaztments namely the service in Railways and in
the Befsncs couid net be rscksnsd. E-iswsvsr, during the
p%d2§1<:}? sf the appiimfion before the Tribmciai, tbs
4
authorities came femrard with an order dated 18. .1Q~.2Q(}3
directmg release of the pensionary benefits. ‘Ifh_;e ‘
took note at’ the same and passed the
payment of interest at 6% of; :1′ ” :4
although the petitioner 13adVs:0§.1g11 1i”– 13%A2.e:§r¢s:. ‘V
4. The pa1ty–i:1~pers0:1′;L§§?%e_x§) Ve;eg§eefeei’f.bef0re ue
contends that he Hef pension
with efieet fiom..}..2.2{)f}3.’_t§a1t.,V-.Vrespondent has
recemmendeé; 18. 12.2003 only
to eseezpe. ” regarding delayed payment
putting ftfé1e:I3V;e._(;}::1V previeus employer. He centends
,__{he;§5?meAV’*i’1ji¥3:;1iélezxght to have issued a aireetier}. to the
‘a:iii3erivti:ee ‘:Q:’eonsider his application and to release the
pe:1§i0I1.ae’i__per the request made in the application. Efis
<._next eefztentien is that, the Tribunal was in errer in
e1'ée"i;7i:1g payment of interest en the perxsiexz from the date
retirement till 18.i2.20()3 only. In this regard he
submits that the intereet ought te have been made
payable frem the date czf I'€ti1'@II1€I13i te the aetua} date en
whieh the payment ef eeneien eeztemeneed. His eext
Q/.
5
grievance is that the mic: of interest awarded at 6% is :00
low. fie submits that having zegard to the umeasenable
and unjustfiable deiay of nearly 10 months in
pensionaujgz and other benefits, he was entitled f0f:Vw”ifi3£iefe3t”. 4_
at Ieast at 13% as sought for by ¢ 4′ _:. ‘ Q’
5. The cotmsei for the res;:1_onr_1e1).3£s’e3f;as”refi.i.ie(i’w:At;he
eententions urged by t§1e’ peutitio2r1e’1; *
fmdings recorded aI}.d__ the otd:er:_paese<i' Tribunal,
Sri 'I'.1\e§.VeI1kata Rede;%e;T1ean§;ee% Gev$;.St.a11ding
Caunsei ,§.,'V'.:;;ez1f§'£ei*Vfléafiidavit on 28.1.2010
eneiosijfig OR of documents enclosed
at A13nexufe~§6 is Athe" (:ommuniea1:i011 of the result of
. V. –e;1é;u}§:'3é"eee1":dueted"fiiirsuant to the directien iseued by the
Deputy Director of Small mdustfies
Serx;_iceV__~ E:1e.*£;itute addressed to the Director of Sinai]
"}n§uszt1*ies Service institute, Bazigalore. In the said regaort,
very ciearly staied that the reason fer delay in
-»-releaeizzg the pension emd ether terminal benefits ie the
petitiener herein were met justified and that there were me
preper reaeens to support the delay. It is also stated
%/__
6
thereizl that the other officers who had serveé in the
Defence and Railways eta, prior to their $6I’ViC(‘:–‘”,ifl the
Small irxclustfies Service Institute were
benefit of pest service in ciifiererxt Departnjgeritf}
situations.
6. Having heard the pe1jty~iii=§$e’rs0n _$f7i. e
learned CGSC fer the respo1″;d’e1;1;t’, we f1’1’id”_fi1e.t delay in
settling the 9ensi0naI*§’end:«te1%ini:1a} beflefits on the
part of the respen&ent:e’w:hefiiiiee”~ie justifable. The
reporigl De_p11ty Director dearly shews
that ‘anti ue’ cielafgéVee1:eed’: ee.11}d not be supported and that
ihexe were no” p_r6per’reasens for the deiay. This repert is
,theVL’reefi£fi1: tithe i:n–heuse enquiry’ dizected by the Tribunal
eilefdhiate delay in Settiing the pensienary
eiaiieee 21:5 pfititiflfliii’.
AA in the light of the repera and the facts and
‘ efigremesianees edveried te abeve, we are persuaded to
‘4 W1H1G1d that interest payable {:0 the petitioner en the
p€1’1Si0l’i8I’:’y’ and ether termieei dues which fefl due upon
iéifi reti:*eme;1′: shall be eiiieeet }8°X:; es eieieeed by him and
2.10%; 6% as awarded by the Tribunal. We
persuaded te accept: the contention “urged isyfiriee’
person that interest shall be paid fremef. _
retirement iii} the amount was aetxxailjgé iffll
the date the order releasir;gti§1e aineunt .§j}gSS_,:»fi(Zi L.
What is material is the date pay1ae1at; as the
request made by the”. had opted for
computation 0f_:pensiQ1’1″;jfiwaI’dS and that
the secona. eeeemxnended it to be
from do not wish te express
any evffiiriiexi’ However, we deem it
appropriate .. to ciirfeet, eempetent auizherity nan1e1y the
~._Aee<::§i'1c};»_.._re:fspe:1deet–««:0 examine this request anti} passe
__erciers"'i1:;"aeeer{ianee with law within a period of 4 weeks
thve€ia__;e: ef receipt ef a copy of this erder. In a1} ether
reepe'c%;e'1~t1:1e order passeé by the Tribueai stands afi'1ra3.ed.
a:.iet–made clear that aaieumi aiready paid will have 13:} he
fiver; due deduetiens after eaieuiating the interest payable
at };3% and the balance payable has in be released te the
petitiener.
#5/e