High Court Kerala High Court

S.P.Krishnakumar vs Guruvayoor Devaswom Managing … on 6 December, 2006

Kerala High Court
S.P.Krishnakumar vs Guruvayoor Devaswom Managing … on 6 December, 2006
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 29835 of 2003(B)


1. S.P.KRISHNAKUMAR,
                      ...  Petitioner

                        Vs



1. GURUVAYOOR DEVASWOM MANAGING COMMITTEE
                       ...       Respondent

2. THE ADMINISTRATOR, GURUVAYOOR DEVASWOM,

3. THE COMMISSIONER, GURUVAYOOR DEVASWOM,

                For Petitioner  :SRI.SAJEEV KUMAR K.GOPAL

                For Respondent  :SRI.KODOTH SREEDHARAN, SC, GDB

The Hon'ble MR. Justice M.RAMACHANDRAN
The Hon'ble MR. Justice A.K.BASHEER

 Dated :06/12/2006

 O R D E R
                  (M.RAMACHANDRAN & A.K.BASHEER,  JJ)

         -------------------------------------------------------------


                     W.P.(C) No.29835  of 2003-B


         --------------------------------------------------------------

               Dated this the 6th day of December, 2006


                                  JUDGMENT

Ramachandran, J:

After undergoing 10 years training, the petitioner

had been appointed as Music Artist Grade III on 03-05-1997, by

the Guruvayoor Devaswom. Although the training was over by

12-10-1996, for want of regularisation, he had been continued to

be paid only a stipend. The petitioner claims that he was

attending to the work of Grade III Artist from the above said

date.

2. Later on, in its wisdom, the Managing Committee

had given retrospective effect to the appointment from

12-10-1996. But the employee had been advised that

consequent thereto there will not be any monitory benefits.

Perhaps taking into account the representation submitted by the

petitioner and persons similarly situated, by Ext.P5 order dated

07-03-2000, the Managing Committee had extended the benefit

of salary, in the prescribed scale, for the above said period as

well. In respect of the petitioner, after adjusting the stipend

paid for the period, additionally Rs.11,355/- had been given.

3. After over three years, on 24-05-2003 he had been

advised that the monitory benefits so granted was proposed to

[WPC No.29835 of 2003]

-2-

be recovered. This was stated to be for the reason that the

Local Fund Audit had objected about the grant of pay, since the

statute did not postulate extension of such benefits. He was

asked to pay back a sum of Rs.11,355/-. The writ petition

followed. The petitioner submits that after extending the

benefits, which was prescribed by a decision of the competent

authority, it could have been cancelled and that too after years.

4. Without going to the merits of the case, during the

pendency of the writ petition, this Court had directed the

Managing Committee to consider the matter afresh. However,

by Ext.10 the petitioner had been advised that there was no

possibility for retracing the steps already taken.

5. Learned counsel for the respondent, justifying their

stand, submits that although retrospectivity and arrears of pay

had been granted, it sprouted from an erroneous decision and

without jurisdiction, and when such infirmity is pointed out, the

mistake requires to be set right. Although the petitioner

contended that he was working as Grade III Artist, according to

the respondent, there was nothing produced to indicate that he

was working in the regular category. Immediately after receipt

of the Audit Report, consequential steps were taken for

[WPC No.29835 of 2003]

-3-

rectification of the mistake, as expected of a statutory authority,

and if such follow up steps were not taken, the Committee would

have been found fault with. According to the counsel, the legal

position would be that the employee was not authorised to

appropriate the extra payments received by him. Once it was

found that the payment was irregular, he had a duty to refund it.

What was paid was not found to be an authorised payment. The

time lag was of no consequence. An audit team was expected to

critically examine the accounts and proceedings, and point out

errors and omissions. The errors required to be set right.

Therefore, the claims as presented in the writ petition were not

entertainable. We may examine the rival contentions in the

above context.

6. We find that the petitioner had completed the

training by 12-10-1996. Having been recommended for

appointment, he would have been normally entitled to claim

regularisation immediately thereafter. It is not argued that the

training continued after the stipulated period of ten years.

There was no orders to indicate that after the prescribed

training period, training continued to be imparted. The position,

therefore, would be that the petitioner would have been put to

[WPC No.29835 of 2003]

-4-

work as a Grade III Artist, as delay in regularisation might have

been due to administrative reasons. The contention of the

petitioner is that it will be unethical for an employer to contend

that excess payments made even by an oversight always would

be recoverable, ignoring passage of time, albeit that payments

happened to be made unsolicited or were sanctioned by the

competent authority after deliberations. But we are not

prepared to endorse the arguments as above to the full extent.

Irregular payments are possible to be recovered and should be

recovered. The audit procedure is intended to detect

irregularities and omissions. The recommendations are to be

duly taken notice of for setting right the mistake. They are also

intended for future guidance and to suggest otherwise would be

an encouragement to break down the system. If there are rules

authorising recovery, it will bind the parties. That appears to be

one side of the picture.

7. When we independently examine the issue, it is

possible to note that the rule should admit of exceptions as well.

For instance, if an employee was required to shoulder higher

responsibilities, consequent to the proceedings issued by the

competent authority, later on when an error is found, it is not in

[WPC No.29835 of 2003]

-5-

any case automatic that the enhanced pay earned by him

necessarily have to be regurgled. It may be unjust. In the

present case, the circumstances highlighted would establish that

the petitioner had been put to work as a Grade III Artist, which

post carried a time scale. Only the admissible pay had been

paid over to him. He was not a trainee. Therefore the

contention that only stipend would be paid for the period may

not be acceptable.

8. The Supreme Court, in Purshottam Lal Das v.

State of Bihar [2006 AIR SCW 5325], had occasion to consider

an issue, concerning the right of the employer to recover the

excess salary paid. Promotions were made by the State of

Bihar from Class IV to Class III post of Basic Health Workers,

but later on it was found that it was done in violation of

statutory Rules. The beneficiaries were reverted and excess

salary was ordered to be recovered. Challenge followed. The

Patna High Court repelled the contentions raised by the

petitioners, which had led to the Special Leave Petition.

9. The apex Court held that the reversion was legal and

justified. But, it had been observed that it did not mean that

the recovery of the higher salary paid was to automatically

[WPC No.29835 of 2003]

-6-

follow. We may quote paragraphs 10 and 11 of the judgment

herein below:

“10. High Court itself noted that

the appellants deserve sympathy as for no

fault of theirs, recoveries were directed

when admittedly they worked in the

promotional posts. But relief was denied on

the ground that those who granted had

committed gross irregularities.

11. While, therefore, not accepting

the challenge to the orders of reversion on

the peculiar circumstances noticed, we

direct that no recovery shall be made from

the amounts already paid in respect of the

promotional posts. However, no arrears or

other financial benefits shall be granted in

respect of the concerned period.”

10. We feel that the observations could be applied on all

fours to the facts of this case, at least in so far as the relief

portion is concerned. We do note that the Court was not

examining the contention where the audit authority had

objected to the payment. We are of the opinion that audit

reports normally are to be given due weight, and rectification

measures in respect of the objections are to follow. There is no

scope for importing discretion here. The Department or

organisation concerned also do not have any liberty to write off

[WPC No.29835 of 2003]

-7-

over payments, unless a decision come from an empowered

authority.

11. Although we have explained the general principles,

which normally are to be followed, the facts of the present case,

however, require that interference is made in exercise of powers

under Article 226 of the Constitution of India. Exts.P6, P7 and

P10 will stand set aside. This position will not enable the

petitioner to claim any other benefits of service in a manner

adversely affecting any of his colleagues, since rights declared

are purely in respect of the salary earned by him for a short

period. The writ petition is disposed of as above.

(M.RAMACHANDRAN)

JUDGE

(A.K.BASHEER)

JUDGE

mks/

[WPC No.29835 of 2003]

-8-