1
S.B. Civil Writ Petition No.5124/2009
Trilochan Singh
vs
RRVPN Ltd. & Ors.
Date of order : 11.9.2009
HON'BLE MR. PRAKASH TATIA, J.
Mr. SKM Vyas, for the petitioner.
Mr. AK Khatri, for the respondents.
The petitioner was appointed on 7th March, 1975 as
Instrument Mechanic in the services of the then Rajasthan
State Electricity Board. The petitioner joined on the post on
13.3.1975. He was given revised pay scale of Rs.240-378
w.e.f. 1st April, 1977 and, thereafter, he was also given post
of SBA-II and, thereafter also he was given revised pay sale
time to time. From 1st Sept., 1986 the petitioner was given
benefit of jump and given pay scale of Rs.1225/-. The
petitioner then retired on 31.1.2009 from service then
respondent became wise and says that petitioner was
wrongly fixed in the pay scale of Rs.1225/- on 1st Sept.,
1986, whereas he should have been put in pay scale of
Rs.1200/-. On this premise, after retirement of the
petitioner an order has been passed for making correction
in the service book of the petitioner as well as for recovery
of the excess amount paid to the petitioner.
2
Heard learned counsel for the parties and perused the
reasons given in the reply.
The petitioner who was appointed in the year 1975
and has been fixed in pay scale by specific order in the
year 1986 and retired on 31.1.2001 cannot be subjected to
this treatment of withdrawing the benefits, which were
given to the petitioner as back as in the year 1986. The
order fixing the petitioner in particular pay scale could not
have been altered without giving opportunity of hearing to
the petitioner and that too also could have been done in
reasonable time. The respondents have no right to
straightway pass the order for making any correction in the
service book of the petitioner resulting into withdrawal of
benefit of pay fixation and consequential recovery of the
amount from the petitioner.
Therefore, the writ petition of the petitioner is allowed.
The respondents are restrained from recovering any such
amount from the petitioner and if the amount has not been
paid to the petitioner on that ground, the same be paid to
the petitioner.
[PRAKASH TATIA], J.
cpgoyal/-