High Court Jharkhand High Court

Shiv Narayan Yadav vs Jharkhand State Elect.Board & on 6 July, 2009

Jharkhand High Court
Shiv Narayan Yadav vs Jharkhand State Elect.Board & on 6 July, 2009
             IN THE HIGH COURT OF JHARKHAND AT RANCHI.
                       W.P. (S) No. 578 of 2008
                                    ...
             Shiv Narayan Yadav                                 ...     Petitioner
                                  -V e r s u s-
             Jharkhand State Electricity Board & Others         ...     Respondents
                                            ...
CORAM: - HON'BLE MR. JUSTICE D.G.R. PATNAIK.
                                            ...
             For the Petitioner       : - Mr. Ajit Kumar, Advocate.
             For the Respondents : - Mr. Siddhartha Rajan, Advocate
                                            ...
9 / 06.07.2009

Heard Sri Ajit Kumar, leaned counsel for the petitioner and J.C. to
Sri Siddhartha Rajan, learned counsel for the respondent Electricity Board.

2. Petitioner in this case has prayed for a direction upon the
respondents to release and pay the balance gratuity amount of Rs. 54,311
together with interest in the light of the order dated 31.08.2007 passed by a
Bench of this Court in W.P.(S) No. 5388 of 2003 and also for a direction to
rectify the pay scale of the petitioner by adding two increments which,
according to the petitioner, has been illegally curtailed. The petitioner has
also prayed for a direction upon the respondents to recalculate the
amount of pension and all retiral dues after rectifying the pay scale as
legally and legitimately due to him and make the payment of difference
amount to him.

3. The petitioner was appointed as a Typist under the respondents on
01.11.1966 and was promoted to the post of Head Clerk and later he was
given the Super Selection Grade and finally superannuated on 31.10.2004
in the post of Head Clerk. Prior to his appointment in service under the
respondents, the petitioner claims to have completed his Matriculation in
February, 1961 itself.

It is explained that post retirement, the respondents had with-held
a sum of Rs. 54, 311/- from his retiral benefits. The petitioner filed a writ
application vide W.P.(S) No. 5388 of 2003 challenging the retention of the
petitioner’s money. A plea was taken by the respondents that the said
sum was detected to have been obtained by way of excess payment by the
petitioner. Upon detection of the mistake and rectification of the pay scale
for which the petitioner was entitled, the amount obtained by the
petitioner by way of excess payment, was assessed and the same was
with-held for payment.

-2-

4. It appears that by the order dated 31.08.2007 passed by this Court
in W.P.(S) 5388 of 2003, the respondents were restrained from recovering
any amount on the plea of excess payment from the retiral benefits of the
petitioner though with an observation that the respondents are entitled to
rectify the mistake, if any. It is informed by the learned counsel for the
respondent Electricity Board that he has received the oral instruction on
the basis of which he informs that the amount which was earlier with-held
has since been released and paid to the petitioner. Counsel for the
petitioner is however not in a position to affirm and submits that the
Respondent’s claim in this regard would be subject to verification.

5. As regards the other reliefs, learned counsel for the petitioner
would argue that though in the earlier order of this Court passed in the
previous writ application, the respondents were held entitled to rectify the
mistake, if any, but the direction did not signify that such rectification of
mistake can be done unilaterally without informing the petitioner or
without affording him opportunity to be heard in the matter. Learned
counsel would explain that the inference regarding the purported mistake
appears to have been drawn by the respondents on the ground that
according to a circular issued in the year 1978, the employees who were
getting higher pay scale, were not entitled for any further pay protection.
Applying the directions contained in the circular of 1978 retrospectively,
the respondents have wanted to claim that in the year 1971, the petitioner
was given pay protection which was contrary to the circular issued in the
year 1978. Learned counsel explains further, that the other ground on
which the purported mistake has been pointed out is that the petitioner
did not pass the departmental examination namely the Hindi Noting and
Drafting Examination. This plea is misconceived because the passing of
such examination was not required for the petitioner as per the
Government Circulars and even if the respondents were entitled to rectify
any mistake, they were under obligation to rectify after giving
opportunity to the petitioner to explain as to whether there was infact any
mistake or not.

6. Per contra, learned counsel for the respondents would argue that
the present application is hit by the principles of constructive res judicata
in as much as the same issue was earlier raised by the petitioner before

this Court in the earlier writ application. It was only after rectification of

the mistake that the excess amount paid to the petitioner was assessed and

the same was with-held from payment. It is argued that in the former writ
-3-

petition the petitioner ought to have taken the grounds expressing his

grievance against the manner in which the mistakes were rectified, and

the same cannot be agitated in the present writ application.

7. Learned counsel for the petitioner would explain that the petitioner

did challenge the rectification of the purported mistake on the ground that

his pay has wrongly been fixed at a lesser scale. While disposing of the

writ application, this Court did not pass any order on merits of the plea

taken by the petitioner and had confined its order only to a direction to

the respondents not to recover any excess amount paid by mistake. In

absence of any finding on the issue regarding the propriety of the manner

in which the purported rectification was made, the petitioner cannot be

deprived of his right to raise the issue by way of this writ application since

the issue relates to the non-application of the principles of equity and

natural justice.

8. From the order dated 31.08.2007 passed in W.P.(S) No. 5388 of 2003,

it does appear that no finding was recorded nor was any order passed on

the issue of the rectification of the purported mistake except an

observation that the respondents are entitled to rectify the mistake. It is

deemed implied in the order that the authority vested in the respondents

should be exercised in a manner which is in consonance with the

principles of equity and natural justice particularly, when orders passed

are likely to affect the interest of Government employees. It implies

therefore that even while exercising its authority to rectify the purported

mistake, the petitioner should have been given an opportunity to explain

and thereafter, the concerned authorities of the respondents could have

taken an appropriate decision on the issue.

9. In the light of the above facts and circumstances, this writ

application is disposed of with a direction to the Respondent No. 3 to pass

a fresh order on the issue relating to fixing of the pay scale of the

petitioner and to pass an appropriate order on the issue only after giving a

reasonable opportunity to the petitioner to explain and thereafter, if

pursuant to any rectification called upon to be made genuinely and

bonafidely, the respondents shall act accordingly in fixing/re-fixing of the

pay scale of the petitioner and assess the other monetary benefits to which

the petitioner would be entitled.

-4-

Such exercise must be carried out by the concerned authorities of

the respondents within three months from the date of receipt/production

of a copy of this order. The decision taken by the respondents in the

matter shall be effectively communicated to the petitioner within the

period stipulated above.

With these observations, this writ application is disposed of at the

stage of admission itself.

Let a copy of this order be given to the learned counsel for the

respondent State.

(D.G.R. Patnaik, J.)
Birendra/