High Court Kerala High Court

State Of Kerala And Anr. vs Dr. C.V. Antony on 22 June, 1994

Kerala High Court
State Of Kerala And Anr. vs Dr. C.V. Antony on 22 June, 1994
Equivalent citations: 1995 (71) FLR 52, (1995) IILLJ 995 Ker
Author: M P Pillay
Bench: M P Pillay, T Ramakrishnan


JUDGMENT

M.M. Pareed Pillay, J.

1. Appeal is by the State. The original petition was filed by the respondent for a writ of mandamus compelling the appellants to issue non-liability certificate so as to enable him to draw the gratuity and also for a direction for payment of interest at 15 per cent. with effect from April 1, 1988. The learned single judge holding that unilateral fixation of the liability at Rs. 18,663 by the appellants is illegal, unjust and contrary to rules 3 and 116, Part III of the Kerala Service Rules allowed the original petition and directed the appellants to disburse the entire death-cum-retirement gratuity amount to the respondent with 12 per cent. interest from June 1, 1989, to the actual date of payment.

2. The appellants’ contention is that the respondent has caused loss of Rs. 18,663 as found
by the department and accordingly liability certificate was issued to him by the Director of Health Services on October 11, 1989. The appellants maintain that failure to issue notice before fixing the liability of the respondent amounts only to a technical defect to be ignored and the respondent cannot advantageously make any claim on that score.

3. Since the relief claimed is with respect to death-cum-retirement gratuity alone it is relevant to note ruling No. 5 given under Rule 116(5) of Part III, K.S.R., which is as below:

“In all cases where the liabilities could not be assessed and fixed before retirement of the Government employees, efforts should be made to assess and adjust the recoverable dues within a period of one year from the date of retirement of the Government employee concerned. If, in any case, the liability could not be assessed and adjusted within one year, the amount withheld from the death-cum-retirement gratuity or the surety bond or cash deposit accepted under paragraph (1) or (3) above will be released. Disciplinary action shall be taken against the employees responsible for the failure to assess and adjust the liabilities within the prescribed period.”

4. Thus, it can be seen that all efforts should be taken to assess and fix the liability within a period of one year from the date of retirement of the Government servant.

5. As the respondent has retired from service on March 31, 1988, his liability ought to have been fixed by the department on or before March 31, 1989. The liability has been fixed only on October 11, 1989, as evidenced by exhibit P-2 letter. This is beyond the period indicated in ruling No. 5 given under Rule 116(5) of Part III, K.S.R. Since the liability was not fixed within one year of the retirement, the entire amount of D.C.R.G. ought to have been released to the respondent on the expiry of one year from the date of retirement.

6. Exhibit P-2 certificate was issued on October 11, 1989, fixing the liability of an amount of Rs. 18,663 without issuing any notice to the respondent. Note 2 to Rule 3, Part III, K.S.R., contemplates reasonable opportunity to the Government servant to explain. Certainly, this is to enable him to submit his explanation before actual recovery is effected. The Government cannot circumvent issuance of notice as contemplated under note 2 to Rule 3. As notice is intended for the explanation of the employee/pensioner, it cannot be considered as a mere empty formality. Of course it does not mean that the consent of the employee/pensioner has to be obtained before recovering the liabilities from the death-cum-retirement gratuity payable to him. Ruling No. 3 makes the position very clear. When the communication is issued showing the liability, it is really intended to enable employee/pensioner to submit his explanation before the recovery is effected. The communication should specifically state that if no reply is received within 30 days of its issue it will be presumed that the employee/pensioner has no explanation to offer and that further action will be taken on that basis. It is thus apparent that notice cannot be dispensed with under any circumstances. Neither before nor after his retirement notice was issued to the respondent fixing the liability, As the liability was fixed without notice, such liability cannot be recovered from gratuity amount. The learned single Judge was justified in allowing the original petition.

7. Payment of pension and gratuity cannot be considered as any bounty to be distributed by the Government to its employees on their retirement. It is really the well deserved amount due to them after their long innings in service. Retired employees cannot be relegated to a secondary position and ignored. Amounts due to them cannot be withheld without valid reason. In a case where there is no justification for the withholding of gratuity and pension amounts to the employees the Supreme Court held that the delay in settlement and disbursement thereof must be visited with penalty of payment of interest at the current market rate. State of Kerala v. Padmanabhan Nair (1985-I-LLJ-530). As the amount was withheld for no fault of his, interest on the said amount cannot be denied to the respondent. In view of the finding that the respondent was wrongly denied of the D.C.R.G. amount; interest awarded by the learned Judge cannot be assailed.

Writ appeal is dismissed.