Karnataka High Court
Yaqub Kali S/O Abdur Razak vs The Deputy Commissioner, Bidar on 9 March, 2010
IN THE HIGH COURT OF KARNATAKA
CIRCUIT BENCH AT GULBARGA
DATED THIS THE 9TH DAY OE MARCH,
BEFORE
THE) HON'BLE MR. JUSTICE TAIIIT %
WRIT PETITION NO.83Q20 :OE312GoéAIISR)OI
BETWEEN
YAQUB ALI.
S/O ABDUR
AGED 63 YEARS, _
RETIRED CHIEF OFFICER,
CHITTACUPPA; T. T
TMC,DIST.§B'1_DAR. ...PE3'I'ITIONER
[BY .':f¢I3{I"1\/I'O:..I:IffI%v\1\;I::Z¥V'g/4IJE3I::)'*SPAMSUf)DIN, ADV. ,)
AND
1. THE I5E15UT3I'~CO.I\"4I.zIIssIONER,
EII:;AR._ I
% A' "E:HE'*COENTR(5)L'I;1$R,
I STATEVACITCOIJNTS DEPT,
'em FL.QQR,fCAUVERY BHAVAN,
EAI~IGALOI;?.E.
3. THE.ASSISTANT CONTROLLER,
' LOCAL_.AUDIT CIRCLE, BIDAR. ...RESPONDENTS
id
(BY SR1 M KUMAR, AGA)
**$****
This writ petition is filed under Articles 4' 22€f~a1'3d
227 of the Constitution of India, praying to the~--,
impugned orders of the respondent No.3._vide dated C
12.3.2007 of the Assistant Controller L;)cal'A'1;.dit Circle, 'C
Bidar, as Annexure A by a writ of certiorari,__addresseVd
to the DTC) Bidar and S.T.O. Hnumndabadlxvith a co'pj?"t§0
the petitioner and etc., _ " '
This petition coming oriifor _fina'1'~.h:e-arinng; this day,
the Court made the following: , "
The petitioner Mtinicipalities and
eventually on:'fV'Vthe'»tVdate of" superannuation he was
working as a Town Municipal Council,
ChiT"'~§u13ld?l>l'a District. He attained
superajnnuationéonll30.04.2005. Pursuant to the order
asltstiff'i;;f°1"3,.:'£a.20o5 the Assistant Controller, Local '
Audit Bidar, 1'.e., respondent No.3 sanctioned
rnonthlgr pension and all other terminal and retiral
C 'aloenefits which are in the nature of gratuity, etc., But
,¢,»-"
however the grievance of the petitioner is that the local
audit was conducted by respondent No.3 andfitppwas
found that one extra increment was
petitioner thus While calculating the
Rs.8.62I3/- was paid in excess
sought to be recovered. pit" isila--1so~--.his
reduction of his lI1C1"€II1€HlL.lfI't)§liI'1 byl
the petitioner also not in
dispute that pursuan,t._,:to.t A has
been passe_di__.:a1lid»r'.it that"Vthepetitioner was paid
the s.aidlVla1'nount'l'}in excess and which is directed to be
recovered 4-fromp 'injs.'r'1'io1ri»thly pension. This order was
passed inlthe The petitioner allowed the
" V' to lblemrlecovered. It appears the petitioner
"was' "co"1'.re~spondence with the respondent for
rest_ora_.t'ion.:'~"of the pension, but however that has been
not adhered to. Hence the present petition for quashing
"~of'Annexure A and also for refixation of pension. O
notice the State Government has entered appearance
and filed statement of objections. V l
2. Learned counsel appearing for
vehemently submits placing rel_iance
of the Apex Court supporting
is not responsible for of' and '
if any amount is ing.leXcegssl"t.he"satire cannot be
recovered. He further V"a..di_rection may be
issued to pension which
he was was initiated.
__AG1A supports the impugned
endorsernermgl as a result of wrong pay
f1xa.}tion~the p'e'ti.tioner."s pension was wrongly fixed and it
» c.orrec.ted.'_ later. But in the meantime the petitioner
.'was7 paiudf-jeiécess pensionary benefits to the tune of
He further submits that the said amount
V' has been recovered from the Dearness Allowance
I
r"
//'{.----..----------.:..
K
attached to the pension of the petitioner. He further
submits that the recovery was done in the year"'--2007
and the writ petition having been filed in
is barred by laches. He further
question of restoration of
circumstance does not arise,
4. I have given my Consideration.
Apparently, the petitioiner for the folly
of the admini-sytifatioiniiindeed the pay
fixation is' Administration and
the the consolidated fund of the
State. this point of time it is rather
too«iatei'to pin "poin_tas to who was responsible for fixing
.__of the petitioner with an additionai
ingremerii', -1' however, the fact remains that on the
basis ..o1f.:.1ast drawn salary the pension of the petitioner
it fizwred. Indeed it is to be noticed that if the petitioner
(3
is not in any way responsible for wrong fixation___of the
pension the law is very clear that the said'
which is paid in execs cannot be
folly is attributed to the petitioner.»._In it A
it is not so. Hence I am of the 2
are required to restore the»s:sfid>anioti.nt
recovered from the pe.titioner'. iffléiny decision is
required one can refer o'f_V_the Apex Court
in several referred :
UNION or INDIA
reported._ "A521, the Apex Court has
opined thatiitVvisV'not'.ope'n for the employer to recover the
amdt1nt~whielh'-hgismalready been paid as pension when
A foilgr is 'attribtited to the employee.
A Anidentical View has also been taken by the Apex
via the case of SAHIB RAM .vs. STATE or
reported in 11995 SCC (Suppl. 1) £8. /fl
5. Having regard to the law laid down, I the
View that there was no justification for the;"'respenderi«t_
to recover the said amount.
I'
6. The next question would the the .'restoi?ati.o'n.do.--.V
the original pension. Viiadeed the
respondents are required to""1'ecaic"uI_ate'an'd"determine
the pension which is fpetiigioner. It is no
doubt true that such a
and it is found that
the pension less one
increm:ze--nt.«'. may, the fact remains that the
petitioner h'ad_dserved"-thie institution and there can be a
on thewpart of the State in calculating the
s.pen.sion:f am of the View that a direction is also
' "per;1sionv...- :Hence the following order.
1"'3";lw§l'€C.1' issued to the State to recalculate the
ORDER
[1) Petition is allowed in part. The 3
are directed to refund the sun1__Qf _ V’
which was recovered; as eX(:eS«s
(2) The responder1t@é”~.._Asheii1.__ ‘reealetilate then’
pension vpayab1.e”‘t.:d_:’–the petitioner having
regard to ‘t}”:;e’ received by him
d.urin’g. hiés 1ast:.ieg.V6f’
CQn1p1ié1rt§f;e_ of tl’1e”‘di1*e:¢;tiQaf1s in three months from
t.he date of receipt ,, ‘ ‘
Rule 15* issueid ..$1nd’.’–rn9ade””absolute to the extent
indieherted kai:;3ve; = .. _ “””” ”
EUDGE