High Court Punjab-Haryana High Court

The Punjab State Through … vs Sudhir Luthra on 10 November, 2009

Punjab-Haryana High Court
The Punjab State Through … vs Sudhir Luthra on 10 November, 2009
R.S.A.NO.4818 OF 1999
                                      -1-

             IN THE HIGH COURT OF PUNJAB AND HARYANA
                           AT CHANDIGARH

                           Civil Misc. No. 9027-C of 2009 and
                           Regular Second Appeal No. 4818 OF 1999
                           Date of decision: 10th November, 2009



The Punjab State through Secretary, Health and
Family Planning Department, Punjab, Chandigarh
and another
                                             ......Appellants

                           Versus

Sudhir Luthra
                                                              .......Respondent

Before: HON’BLE MR. JUSTICE RAJIVE BHALLA

Present: Mr. S.K.Bhanot, Senior DAG, Punjab
for the appellants.

Mr. Arun Chandra, Advocate
for the respondent.

Rajive Bhalla, J.(Oral)

The appellants challenge judgments and decrees dated

31.05.1997 and 10.08.1999, passed by the Civil Judge (Junior

Division), Samana and the Additional District Judge, Patiala, decreeing

the suit filed by the respondent and dismissing their appeal.

The plaintiff/respondent filed a suit for mandatory

injunction, to direct the appellants to release his salary and his general

provident fund along with interest @ 12% per annum w.e.f.

1.01.1994. On merits, the respondent pleaded that he joined the

P.C.M.S. Cadre on 28.06.1983 and as he subscribed to the general

provident fund account, he was allotted account no. P.B.MED/26020.

The respondent was selected for the M.S. Course in Opthalmology at

Medical College, Amritsar, in August 1987 and completed the course in
R.S.A.NO.4818 OF 1999
-2-

December 1989. He was thereafter, posted at Civil Hospital, Ferozepur

and then transferred to Shergarh Rural Dispensary. He remained on

leave upto 15.10.1991, but could not rejoin service thereafter. As he

had furnished a service bond for Rs. 50,000/-, requiring him to serve

the appellants, he was asked to pay Rs.50,000/-. The respondent paid

Rs.50,000/- to the Tehsildar, Moga, by way of a demand draft drawn

in the name of the Director, Health and Family Welfare Department,

Punjab, Chandigarh and submitted his resignation. Despite this, an

enquiry was initiated for his absence, though, he had resigned. As the

appellants have withheld the provident fund amount and should

therefore, be directed to pay this amount to the respondent.

In response, the appellants filed a reply, stating that as the

respondent remained absent from duty, without leave, violated the

terms and conditions of his service bond and as departmental

proceedings are pending, the provident fund cannot be released to the

respondent. It was further averred that resignation has been rejected

and therefore, the respondent is still deemed to be in service.

On the basis of the pleadings, the trial court framed the

following issues:-

“1. Whether the plaintiff is entitled to the

relief of mandatory injunction on the grounds

mentioned in the plaint?OPP

2. Whether the suit is bad for non-joinder of

necessary parties and mis-joinder of the

defendants?OPD

3. Whether the suit is not maintainable in

the present form?OPD.

                        4.    Whether     the     notice   served        upon
 R.S.A.NO.4818 OF 1999
                                  -3-

defendants before institution of the suit was

legal and valid?OPD

5. Relief.”

After considering the pleadings, the evidence adduced and

the arguments addressed, the trial court decreed the suit by holding

that the appellants could not retain the amount deposited in the

general provident fund and therefore, directed the appellants to

refund the general provident fund amount and salary due to the

respondent with interest @12% per annum.

Aggrieved by the aforementioned judgment and decree,

the appellant filed an appeal. Vide judgment and decree dated

10.08.1999, the Additional District Judge, Patiala, dismissed the appeal

and affirmed the findings recorded by the trial court.

Counsel for the appellants submits that as the respondent

violated the terms and conditions of his service bond, exploited his

employment with the State of Punjab to undergo a M.S.Course, the

courts below could not have directed refund of the provident fund.

Counsel for the respondent, on the other hand, submits

that whatever, be the nature of the respondent’s misconduct, the

appellants have no right, in law to retain the provident fund, as even

otherwise, the respondent has paid the amount under the service

bond.

I have heard counsel for the parties, perused the impugned

judgments and decrees and do not find any reason to hold that the

impugned judgments and decrees in any manner are incorrect or give

rise to any question of law, much less a substantial question of law.

Admittedly, the appellants have retained the provident
R.S.A.NO.4818 OF 1999
-4-

fund payable to the respondent on the plea that he was absent without

leave. The trial court and the first appellate court are concurrent in

their opinion, that the appellants have no right, in law to retain the

provident fund, particularly, when the respondent has already resigned

from service, as per letter of resignation Ex.P-8 and the registered

cover and posting receipt Ex.P-9. The courts below have also taken

note of the fact that the respondent has deposited the bond amount of

Rs. 50,000/-

In view of what has been stated hereinabove, as no

substantial question of law, much less a substantial question of law

arises for consideration, the appeal is dismissed with no order as to

costs.

[RAJIVE BHALLA]
JUDGE
10th November, 2009
Shivani Kaushik