High Court Madhya Pradesh High Court

Rajesh Kumar Dubey vs The State Of Madhya Pradesh on 1 September, 2010

Madhya Pradesh High Court
Rajesh Kumar Dubey vs The State Of Madhya Pradesh on 1 September, 2010
                                                         WP 11848.10(s)


                        Writ Petition No. 11848 of 2010
01-09-2010
       Shri B. P. Sharma, learned counsel for the petitioner.
       Petitioner by way of present writ petition under Article 226 of
the Constitution of India seeks direction for respondents to pay

entire retiral dues.

The facts as gathered from the submission and the pleadings
are that the petitioner while in service as District Commandant
Home Guard was served a charge sheet on 25-07-2006. The legality
whereof was challenged in Writ Petition No. 2330/07(s); wherein
initially stay was granted; however, subsequently, the petitioner was
dismissed on 02-12-2009.

That during pendency of the writ petition, the petitioner was
retired from service on attaining the age of superannuation with
effect from 31-03-2009. After the retirement provisional pension of
the petitioner was fixed as per Rule 64 of the Madhya Pradesh Civil
Service (Pension) Rules, 1976 by order dated 17-04-2009 because of
pendency of the departmental enquiry.

By way of present petition the petitioner claims 90% of the
gratuity, earned leave encashment and the amount towards GIS
(Group Insurance Scheme).

Indisputably a departmental enquiry initiated against the
petitioner while he was in service could not be completed because of
the stay thereof in Writ Petition No. 2330/07(s), and is pending after
his retirement. Rule 64 of the Pension Rules, 1976 makes a
provision regarding provisional payment of pension during pendency
WP 11848.10(s)

of the departmental enquiry after retirement. It stipulates :

“fu;e 64- vUrfje is a ‘ ku tgka foHkkxh; vFkok U;kf;d
dk;Z o kgh yfEcr gS (Provisional pension where
department or judicial proceeding may be
pending) – (1) (d) fu;e 9 ds mifu;e(4) esa fufnZ”V
‘kkldh; lsod ds lEcU/k esa dk;kZy; izeq[k mruh vufUre isa’ku
izkf/kd`r djsxk tks ,salh vf/kdre is’ku ds cjkcj gksxh tks
‘kkldh; lsod dks lsokfuo`fRr dh rkjh[k rd dh ;k ;fn og
lsokfuo`fRr dh rkjh[k dks fuyfEcr Fkk rks ml rkjh[k ftl
rkjh[k dks mls fuyfEcr fd;k x;k Fkk ds Bhd iwoZ dh rkjh[k
rd dh vgZdkjh lsok ds vk/kkj ij vuqKs; gksA
([k) lsokfuo`fRr dh rkjh[k ls izkjEHk gksdj ml rkjh[k
rd rFkk ml rkjh[k dks lfEefyr djrs gq;s ftldks fd foHkkxh;
;k U;kf;d dk;Zokfg;kW lekIr gksus ds i’pkr~ l{ke izkf/kdkjh
Onkjk vfUre vkns’k ikfjr fd;s tkosa dh dkykof/k ds nkSjku
vufUre isa’ku dk;kZy; izeq[k Onkjk Lfkkiuk osru ns;d ij
fudkyh tk;sxh vkSj lsokfuo`Rr ‘kkldh; lsod dks Hkqxrku dh
tkosxhA

(x) fdlh ‘kkldh; lsod dks minku dk Hkqxrku rc rd
ugha fd;k tk;sxk tc rd fd foHkkxh; ;k U;kf;d dk;Zokfg;kW
lekIr u gks tk;sa vkSj ml ij vfUre vkns’k ikfjr ugha dj fn;k
tk;A
ijUrq tgka foHkkxh; dk;Zokfg;kW e/; izns’k flfoy lsok
(oxhZdj.k] fu;U=.k rFkk vihy) fu;e 1966 ds fu;e 16 ds
v/khu mDr fu;eksa ds fu;e 10 ds [k.M (,d)] (nks) rFkk (pkj)
esa fofufnZ”V ‘kkfLr;ksa esa ls fdlh Hkh ‘kkfLr dks vf/kjksi.k djus ds
fy;s lafLFkr dh xbZ gS] ogka ‘kkldh; lsod dks fu;eksa ds v/khu
vuqKs; minku dk 90% rd vufUre minku dk Hkqxrku fd;k
tkuk Hkh izkf/kd`r fd;k tk ldrk gSA
(2) dk;kZy; izeq[k Onkjk vufUre minku LFkkiuk osru
ns;d ij fudkyk t;ssxk rFkk fu;e 60 ds mifu;e (2) esa of.kZr
‘kks?;ksa dks lek;ksftr djus ds i’pkr~ ‘kkldh; lsod dks Hkqxrku
laijh{kk dk;kZy; dks lwpuk ds v/khu fd;k tk;sxkA mifu;e (1)
ds v/khu vufUre isa’ku@minku ds Hkqxrku dk lek;kstu ,salh
dk;Zokfg;ksa dh lekfIr ij ml ‘kkldh; lsod dks Lohd`r vfUre
lsokfuo`fRr YkkHkksa ls fd;k tk;sxk] fdUrq ml fLFkfr esa dksbZ
olwyh ugha dh tk;sxh tgka vfUre #i ls Lohd`r isa’ku@minku
WP 11848.10(s)

vufUre isa’ku@minku ls de gS ;k tgka isa’ku@minku dks ;k rks
LFkk;h #i ls ;k fdlh fofufnZ”V dkykof/k ds fy;s de dj fn;k
x;k gks ;k jksd fn;k x;k gksA”

The grant of pension and of gratuity is subject to the gravity
of charges levelled against the delinquent government servant. In the
case at hand as evident from the charge sheet dated 25-07-2006
[Annexure-P/6 with Writ Petition No. 2330/07(s)], the record
whereof was called from the record room at the time of hearing the
matter,] that the petitioner has been subjected to following charges :-

“(1) “tokuksa ls fM;wVh gsrq fj’or ds #i esa /kujkf’k
olwyus dh dk;Zokgh dj Hkz”V vkpj.k iznf’kZr djukA”
(2) “vius in dk nq#i;ksx dj gksexkMZ tokuksa Onkjk
eafnj Q.M rFkk gekjk ?kj – gekjk nQrj Q.M ds vUrxZr
tek dh xbZ jkf’k dks gMiukA”

(3) “eafnj Q.M@gekjk ?kj – gekjk nQ~rj Q.M dk
lapkyu] vkpj.k fu;eksa ds fo#/n dk d`R; gksukA”
(4) “lSfudksa ds lkFk ekj-ihV laca/kh vuSfrd d`R; dj
LosPNkpkfjrk iznf’kZr djukA”

(5) “e0 iz0 flfoy lsok vkpj.k fu;e 1665 ds
fu;e-3 lkekU;-1 (,d) (nks) ,oa (rhu) dk mYya?ku
djus dk dnkpj.k djukA”

In view of the charges levelled against the petitioner, the
action of respondent for release of 90% pension excluding gratuity
and the leave encashment cannot be faulted; because, in case in a
departmental enquiry the petitioner is found guilty of defalcation
and the recovery of government money is ordered, the same can be
recovered from the amount of gratuity and leave encashment. In this
context regard can be had to the judgment in State of Orissa and
others v. Kalicharan Mohapatra and
another : (1995) 6 SCC 105 and
Union of India v. G. Ganayutham : AIR 1997 SC 3387.

WP 11848.10(s)

In view of law above and facts of present case no direction
can be given to respondents to release 100% pension, or any fraction
of gratuity and leave encashment.

In respect of GIS the petitioner is at liberty to move the
authorities for its release and on such application being filed by
petitioner, the authority concerned shall dwell upon it objectively.

With the above liberty to the petitioner, the petition stands
dismissed. No costs.

(SANJAY YADAV)
JUDGE
sc