Bombay High Court High Court

Union Of India vs M. M. Rangari on 26 September, 2011

Bombay High Court
Union Of India vs M. M. Rangari on 26 September, 2011
Bench: B. P. Dharmadhikari, A.P. Bhangale
                                    1


         IN THE HIGH COURT OF JUDICATURE AT BOMBAY,




                                                                        
                  NAGPUR BENCH : NAGPUR




                                                
         Writ Petition No.  5950 of 2010.




                                               
    Petitioners       :   1) Union of India, through the Secretary,




                                       
                          Ministry of Defence, D (Fy-II), Sena 
                          
                          Bhawan, New Delhi

                          2) The DGOF/Chairman, Ordnance Factory
                         
                          Board, 10/A, Shaheed K. Bose Road, 

                          Kolkata
       


                          3) The General Manager, Ordnance
    



                          Factory, Chanda





                          versus

    Respondents :         1) M. M. Rangari, Chargeman Grade-II,

Ordnance Factory, r/o Jatpura, Ward No.3,

Ghorkhiedki, Chandrapur

2) J. R. Chimurkar, DBW (HS), Ordnance

::: Downloaded on – 09/06/2013 17:46:18 :::
2

Factory, Chanda, r/o Gautam Nagar, Near

Dr Hakke House, Bhadrawati, District

Chandrapur

3) B.K. Chirde, Orderly in Ordnance Factory,

Chanda, r/o near Hanuman Mandir, Bal Wadi,

Krishna Nagar, Mul Road, Chandrapur

4) A. R. Majumdar, Supervisor “B” in Ord-

ig nance Factory, Chanda, r/o Janki Niwas,

Opp. Dr Milmile Hospital, Guru Nagar,

Bhadrawati, Dist. Chandrapur

5) N. G. Bele, DBW (HS-I) in Ordnance

Factory, Chanda, r/o Sindhi Panchayat

Bhawan, Zade Complex, ram Mandir Road,

Chandrapur

6) R.B. Tiwari, Labourer “B” Grade in

Ordnance Factory, Ambajhari, r/o Benu

Nagar, Datta Wadi, Plot No. 58, Nagpur

7) P. K. Khedkar, F.E. Driver Gr.II in

::: Downloaded on – 09/06/2013 17:46:18 :::
3

Ordnance Factory, Chanda, r/o near

Tendupatta Godown, Sriram Nagar, Plot No.

199, Bhadrawati, Dist. Chandrapur

8) K. K. Tikale, DBW (HS) in Ordnance

Factory, Chandra, r/o near Santosh Kirana,

Zade Plot, Ghutkala Ward, Bhadrawati,

District Chandrapur
ig 9) Smt Mangala N. Dhakate, TGT in Ord-

nance Factory School, Ordnance Factory,

Chanda, r/o Anchaleshwar Ward,

Kannamwar Chowk, Chandrapur

10) Gangaram B. Gurle, Supervisor “B”

(NT) in Ordnance Factory, Chanda, r/o

Babupeth Ward No. 3, Chandrapur

11) N. N. Meshram, Machinist (HS) in

Ordnance Factory, Chanda, r/o Manjusha

Layout, Pradhan Society, Bhadrawati,

District Chandrapur

::: Downloaded on – 09/06/2013 17:46:18 :::
4

12) S. P. Urkude, FE Driver “A” in Ordnance

Factory, Chandra, r/o c/o P. B. Urkude, Amre

Kirana Stores, Zade Plot, Bhadrawati,

District Chandrapur

Mr S. K. Mishra, Assistant Solicitor General for petitioners

Mr B. Lahiri, Advocate for respondents

Coram : B. P. Dharmadhikari & A. P. Bhangale, JJ

Dated : 26th September 2011

Judgment (Per A. P. Bhangale, J)

1. Rule. Heard forthwith by consent of parties.

2. The short question that falls for consideration in this

Petition is whether the employees of Ordanance Factories the

Petitioner-Union of India, viz., the Ordanance factory Board are

entitled to House Rent Allowance (HRA) after they had constructed

their own respective houses by arranging loans and after shifting to

their own accommodation on the ground that they have not obtained

::: Downloaded on – 09/06/2013 17:46:18 :::
5

“non-availability Certificate” in respect of official residential

accommodation . The answer must be given in the negative for the

following reasons.

3. It is not in dispute that Employees who have applied for

allotment of Government accommodation from the General pool of

residential accommodation and have not been allotted their entitled

type of accommodation due to non-availability of the accommodation

would be entitled to claim House Rent Allowance(HRA). The

submission made on behalf of the Petitioner is that the Central

government Employees who are offered official residential

accommodation but they refused to occupy the same would not be

entitled to claim HRA.

4. The respondent-employees are occupying various posts i.e

Machinist , Trained Graduate Teacher, Supervisor, Orderly, Laborers B’

Grade etc. in the Ordanance factories controlled by Petitioner-Union

of India/Ordanance Board. The respondents have constructed their

::: Downloaded on – 09/06/2013 17:46:18 :::
6

respective houses after arranging Loan and after Construction of their

houses shifted to their own accommodation. Thus they are not

occupying the government accommodation though available and

offered to them by the Administration. Respondents made a

grievance that after shifting to their own houses the HRA was stopped

and has not been paid to the respondents by the Petitioner .The

Respondents after their request for HRA was rejected by the Petitioner

on the ground that they had not obtained the Non -availability

certificates as pre-requisite condition for the payment of HRA,filed

independent Original Applications O.A. no 2001/2010 to 2012/2010

raising grievance of non payment of HRA. The original Applications

filed by the Respondent no 2 to 13 were allowed by the Central

Administrative Tribunal by the impugned order .The Petitioner

challenged it before us mainly on the ground that the Office

Memorandum No. 120341/88-Pol .III dated 27.06.2001 of the

Government of India, Directorate of estates ,New Delhi , would govern

the present case. The relevant portion of the said paragraph reads as

follows:

::: Downloaded on – 09/06/2013 17:46:18 :::
7

“—- It has been found that the General Pool Accommodation in

Certain types are presently surplus in five cities:Kolkata, Shimla,

Faridabad,Ghaziabad and Nagpur. It has therefore been decided that

the Govt Servants who are eligible for General Pool Accommodation

but who do not submit applications for such accommodation or those

who after submitting such applications refuse to accept the

accommodation offered/allotted or those who after having accepted

accommodation surrender it , may be paid HRA, if otherwise

admissible, without obtaining ‘No Accommodation Certificate’ from

the Directorate of Estates or its regional offices as the case may be in

respect of all types of accommodation at the under mentioned

stations:

    1. Delhi                4. Chandigarh





    2 Mumbai            5 Bangalore





    3 Chennai             6. Indore----"

In another Govt of India Ministry of Finance Office memorandom no F.

::: Downloaded on – 09/06/2013 17:46:18 :::
8

12034/1/2007 -Pol.III, dated 14/11/2007 there was review of

demand- availability situation in cities having General Pool

accommodation to determine the admissibility of HRA to the Central

Government employees. In the city of Nagpur since it has a surplus

stock of Central Government ‘s General pool residential

accommodation (GPRA)administered by Directorate of Estates ,

employees eligible for the same shall be able to draw HRA only if

they can produce a ‘No Accommodation Certificate” The policy is

applicable to the Central Government Employees in Nagpur amongst

other notified cities .Necessary directions in this regard as to the

current policies are issued by the central government to the heads of

the departments and heads of all the offices concerned.

In other words therefore for Nagpur city obtaining ‘No

Accommodation Certificate’ for government servant is necessary to

claim HRA as may be payable or admissible.

It is contended on behalf of the Petitioner that the Tribunal (CAT) was

in error to pass the impugned order without considering the settled

principle of law and HRA and CCA general rules and guidelines by

::: Downloaded on – 09/06/2013 17:46:18 :::
9

office memorandums issued from time to time. Central

administrative Tribunal making reference to it’s earlier decisions

observed that the requirement of obtaining the “No Accommodation

Certificate “as a pre-requisite is not shown to have been emanated

from the binding law or statutory rules while allowing the Original

applications filed by the respondents herein . Our attention is brought

to the ruling by the Apex Court in Director, Central Plantation crops

Research Institute vs.. M Purushottaman and others reported in AIR

1994 SC 2541. It is explained thus in Para 4 :-

“It must be remembered in this connection that the

Government or the organisation of the kind of the

appellant spends huge public funds for constructing

quarters for their employees both for the convenience of

the management as well as of the employees. The

investment thus made in constructing and maintaining the

quarters will be a waste if they are to lie unoccupied. The

HRA is not a matter of right. It is in lieu of the

accommodation not made available to the employees. This

::: Downloaded on – 09/06/2013 17:46:18 :::
10

being the case, it follows that whenever the

accommodation is offered the employees have either to

accept it or to forfeit the HRA, The management cannot be

saddled with double liability, viz., to construct and

maintain the quarters as well as to pay the HRA. This is the

rationale of the provisions of paragraph 4 of the said

Government Office Memorandum. It is for this reason

again that paragraph 4 [b] (I) provides that the HRA shall

not be admissible to those who occupy accommodation

provided for them as well as to those to whom

accommodation has been offered but who have refused it.”

In para 9, Honourable Supreme Court further

observed:

“9. The HRA would be covered by the definition of

Compensatory Allowance. It is compensation in lieu of

accommodations. This definition itself further makes it

clear that compensatory allowance is not to be used as a

::: Downloaded on – 09/06/2013 17:46:18 :::
11

source of profit. It is given only to compensate for the

amenities which are not available or provided to the

employee. The moment, therefore, the amenities are

prodiced or offered, the employee should cease to be in

receipt of the compensation which is given for want of

it….”

5. Thus it appears that HRA is a statutory right, and can be

subjected to restrictions which are reasonable. Furthermore, it

appears clear that the employee must have a right to get House Rent

Allowance (HRA ) as per existing Rules or Decisions of The

Government of India which have binding force or a contract. It is not

a matter of right, it is an compensatory allowance given by an

employer to an employee towards the rental accommodation expenses

of the employee when Government is unable to provide residential

accommodation suitable for the residence of it’s employee. The

employee if own his property he may not be entitled to claim the

HRA, because HRA is paid to Central Govt. employees to compensate

them partly for the especially higher rents which they have to pay for

::: Downloaded on – 09/06/2013 17:46:18 :::
12

hired or rented residential accommodation in big cities, but not as a

source of profit.. HRA is paid at different slab rates in different cities

and for this purpose cities have been classified with reference to their

growth and population. For the drawl of HRA, a Govt. servant has to

incur some expenditure on rent/contribute towards rent or

pay/contribute towards house or property tax and furnish a certificate

to that effect as per Annexure-II in Para.8 of Swamy’s Compilation of

FR & SR, Part-V, HRA and CCA. In our opinion the Central

government regulations which are in force unless they are declared as

arbitrary or illegal would govern the Central government

Employees. In our opinion unless a binding law or specific Regulation

governing is pointed out for payment of HRA to the respondents

employees of Ordanance Factories the Petitioner-Union of India, (viz.,

the Ordanance factory Board ) the respondents are not entitled to

claim House Rent Allowance (HRA) as a matter of right after they

had constructed their own respective houses by arranging loans and

after shifting to their own accommodation without obtaining the ‘No

Accommodation Certificate’ (NAC) from the Estate officer concerned.

::: Downloaded on – 09/06/2013 17:46:18 :::
13

Prima facie in our opinion the pre-requisite of NAC as laid down in

the office memorandum as operative in city of Nagpur when Central

government accommodation is available in surplus and Central

government is required to spend huge amounts towards Construction

and maintenance Of Government buildings is neither arbitrary nor

malafide .The policy decision in this regard must be left to the

Government’s sound discretion. The Court ought not to substitute

the judgment of the executive by it’s own opinion merely because

another view may be possible. The interference in writ jurisdiction

may be justified only if the administrative authority concerned

transgressed it’s constitutional limits or statutory power.

6. For the above reasons and in the facts and circumstances

disclosed before us, the impugned Order is unsustainable and

therefore quashed and set aside as Original applications were

wrongly allowed by the impugned Order. We direct dismissal of the

Original Applications in terms of Prayer (1) in the Writ petition. The

Petition is allowed accordingly. Rule is thus made absolute. In the

::: Downloaded on – 09/06/2013 17:46:18 :::
14

facts and circumstances of the case, there shall be no order as to

costs .

            A. P. BHANGALE, J                           B. P. DHARMADHIKARI, J




                                                             
    joshi




                                                
                               
                              
         
      






                                                              ::: Downloaded on - 09/06/2013 17:46:18 :::