High Court Kerala High Court

The Chief General Manager vs K.Y. Thomas on 8 June, 2010

Kerala High Court
The Chief General Manager vs K.Y. Thomas on 8 June, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 2493 of 2010(S)


1. THE CHIEF GENERAL MANAGER,
                      ...  Petitioner
2. THE PRINCIPAL GENERAL MANAGER,
3. THE ACCOUNTS OFFICER, OFFICE OF THE

                        Vs



1. K.Y. THOMAS,
                       ...       Respondent

                For Petitioner  :SRI.P.J.PHILIP

                For Respondent  :SRI.A.X.VARGHESE

The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN
The Hon'ble MR. Justice S.S.SATHEESACHANDRAN

 Dated :08/06/2010

 O R D E R

Thottathil B.Radhakrishnan

&

S.S.Satheesachandran, JJ.

= = = = = = = = = = = = = = = = = = = = = = = =

W.P(C.)No.2493 of 2010-S

= = = = = = = = = = = = = = = = = = = = = = = =

Dated this the 8th day of June, 2010.

Judgment

“CR”

Thottathil B.Radhakrishnan, J.

1.The respondent retired from the service of BSNL.

As stated in the impugned decision of the Central

Administrative Tribunal, different attachment

orders/prohibitory orders were issued either by

the civil courts or by the competent authorities

under the Kerala Revenue Recovery Act, 1968

requiring the respondent’s employer BSNL and the

disbursement officer to satisfy the demands

covered by those attachment orders/prohibitory

orders. Those prohibitory orders/attachment

orders ran to a total amount more than the Death-

Cum-Retirement-Benefit that could be released to

WPC2493/10 -: 2 :-

the respondent at the time of his retirement. The

Communication Accounts Officer(Pension) of the

Office of the CCA, Trivandrum issued a sanction

order for payment of gratuity and commuted value

of pension after withholding the total amount

covered by the attachment orders/prohibitory

orders. The respondent challenged it by filing a

writ petition before this Court which, in turn,

was transferred to the CAT when BSNL was brought

under the jurisdiction of that Tribunal.

2.The plea of the respondent was that the order

withholding gratuity is illegal and no dues other

than Government dues are recoverable from

gratuity or commuted value of pension in terms of

the provisions of the CCS(Pension) Rules, 1972

read with the Government of India orders issued

thereunder and that no gratuity or commuted value

of pension is liable for attachment in terms of

the provisions of the Code of Civil Procedure.

3.The establishment, in opposition, contended that

WPC2493/10 -: 3 :-

amounts are withheld in view of the various

attachment orders/prohibitory orders issued by

the civil courts and by the competent authorities

under the RR Act, and the DCRG and commuted value

of pension due to the officer is less than the

total amount covered by the attachment

orders/prohibitory orders.

4.With the aforesaid, the Tribunal proceeded to

decide the question whether the establishment was

legally permitted to withhold DCRG and commuted

value of pension. It proceeded on the basis that

recovery from DCRG and commuted value of pension

can be done only in terms of the provisions of

the CCS(Pension) Rules and the judgments of the

Apex Court in that regard. The Tribunal

accordingly held that the recoveries/attachments

are not in conformity with the law and thereby

held that the establishment could not have

recovered or withheld any gratuity or commuted

value of pension on account of dues other than

Central Government dues. The establishment is

WPC2493/10 -: 4 :-

directed to release the withheld gratuity and the

commuted value of pension to the officer with 9%

interest from the date of his retirement till the

date of payment.

5.The establishment is before us challenging the

aforesaid decision as one without jurisdiction

and contrary to law.

6.We have heard the learned counsel for the

establishment and the learned counsel for the

respondent officer.

7.The learned counsel for the establishment argued

that the action taken by it and its officers were

strictly in conformity with the prohibitory

orders/attachment orders issued by the civil

courts as also by the authorities under the RR

Act and that in terms of the provisions of the

Code of Civil Procedure and the RR Act, the

establishment was bound to obey such attachment

orders/prohibitory orders. It was also argued

WPC2493/10 -: 5 :-

that if the establishment or its officers had

violated the orders of attachment/prohibitory

orders issued by the civil courts, they would

have necessarily invited penal action and further

proceedings, including for contempt, personally

against its officers. The learned counsel for the

establishment further pointed out that without

moving the competent civil courts and having the

attachments lifted, the officer could not have

sought for any direction from the Tribunal by

mulcting the responsibility for non-disbursement

of DCRG and commuted value of pension, on the

establishment.

8.Per contra, learned counsel for the respondent

officer made submissions touching the

jurisprudential quality of gratuity and pension

and argued that those elements are no more a

bounty but entitlements of an officer who has

served the establishment. He, however, could not

find his way to get over the provisions of the

Code of Civil Procedure which oblige a garnishee

WPC2493/10 -: 6 :-

to obey the attachment/prohibitory orders issued

by the civil courts. Equally, the provisions of

the RR Act which oblige the garnishees and

establishments holding money, have also not been

appropriately explained, to get over them.

9.The prohibitory orders/attachment orders are

issued by the competent civil courts or by

competent authorities under the RR Act. Those

attachment orders/prohibitory orders oblige the

persons who have the custody of the money, to act

in terms of those orders. Otherwise, they would

be visited with penal consequences in terms of

the Code of Civil Procedure and RR Act. There can

be no dispute on this.

10.Now, the jurisdiction of a Tribunal established

under the provisions of the Administrative

Tribunals Act, 1985 does not in any manner extend

to sitting in judgment on the correctness or

otherwise of a judicial order of a civil court or

even an order issued by the statutory authority

WPC2493/10 -: 7 :-

under the RR Act. An officer of an establishment

within the jurisdiction of the Tribunal cannot

seek relief therefrom qua an attaching creditor.

The officer not having moved the competent civil

court or the appropriate authority under the RR

Act for lifting the attachment/prohibitory

orders, which are issued invoking the provisions

of the CPC or the RR Act, as the case may be, is

bound by the effect of those attachment

orders/prohibitory orders. The Tribunal did not

have the jurisdiction to sit in judgment on the

correctness or otherwise of the orders of

attachments/prohibitory orders issued under the

CPC or the RR Act. Therefore, the Tribunal acted

wholly without jurisdiction in essentially

interfering with those attachment

orders/prohibitory orders by directing the

establishment to release the amounts to the

respondent.

11.We are also surprised at the procedure adopted

by the Tribunal in having sat in judgment on the

WPC2493/10 -: 8 :-

entitlement of the different creditors in

different civil suits and RR proceedings,

including KSFE and a District Co-operative Bank

in a proceeding in which they were not even

parties. Even if they were made parties, the

Tribunal did not have jurisdiction to adjudicate

on any issue arising between those parties and

the officer under the terms of the contracts

between them.

For the aforesaid reasons, we find no ground to

sustain the impugned order of the Tribunal. The

same is quashed. The writ petition allowed

accordingly. No costs.

Thottathil B.Radhakrishnan,
Judge.

S.S.Satheesachandran,
Judge.

Sha/0106