Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 30, Cited by 0]

Kerala High Court

A.B.Viswanathan vs Fertilizers And Chemicals Travancore ...

Author: Anil K.Narendran

Bench: Anil K.Narendran

        

 
IN THE HIGH COURT OF KERALAAT ERNAKULAM

                                           PRESENT:

                       THE HONOURABLE MR. JUSTICE ANIL K.NARENDRAN

                   TUESDAY, THE 28TH DAY OF JULY 2015/6TH SRAVANA, 1937

                                  WP(C).No. 8283 of 2015 (I)
                                     ---------------------------

PETITIONER:
------------------

            A.B.VISWANATHAN
            (RETIRED SENIOR REGIONAL MANAGER
            FERTILIZERS AND CHEMICALS TRAVANCORE LTD.(FACT)
            UDYOGAMANDAL, ERNAKULAM DISTRICT), HILL VIEW
            KALLEKULANGARA, PALAKKAD, PIN-678009.

            BY ADVS.SRI.S.P.ARAVINDAKSHAN PILLAY
                        SMT.N.SANTHA
                        SRI.V.VARGHESE
                        SRI.PETER JOSE CHRISTO
                        SRI.S.A.ANAND
                        SMT.L.ANNAPOORNA

RESPONDENTS:
-----------------------

        1. FERTILIZERS AND CHEMICALS TRAVANCORE LTD. (FACT)
            REPRESENTED BY ITS CHAIRMAN AND MANAGING DIRECTOR
            UDYOGAMANDAL, ERNAKULAM DISTRICT, PIN-683501.

        2. THE GENERAL MANAGER,
            (HR & BD)AND DISCIPLINARY AUTHORITY
            FACT CORPORATE OFFICE, UDYOGAMANDAL
            ERNAKULAM DISTRICT, PIN-683501.

            R1,R 2 BY ADV. SRI.M.GOPIKRISHNAN NAMBIAR
            R1,R 2 BY ADV. SRI.P.GOPINATH
            R1,R 2 BY ADV. SRI.P.BENNY THOMAS
            R1,R 2 BY ADV. SRI.K.JOHN MATHAI
            R1,R 2 BY ADV. SRI.JOSON MANAVALAN
            R1,R 2 BY ADV. SRI.KURYAN THOMAS

            THIS WRIT PETITION (CIVIL) HAVING COME UP FOR ADMISSION ON
28-07-2015, THE COURT ON THE SAME DAY DELIVERED THE FOLLOWING:

WP(C).No. 8283 of 2015 (I)

                                          APPENDIX

PETITIONER'S EXHIBITS
-----------------------------------

EXT.P1             TRUE COPY OF THE MEMORANDUM NO.GM(HR & BD) -CO-D07-136
                   DATED 25.08.2014 OF THE 2ND RESPONDENT
EXT.P2             TRUE COPY OF THE EXPLANATION DATED 07.10.2014 SUBMITTED BY
                   THE PETITIONER TO EXT.P1
EXT.P3             TRUE COPY OF THE REPRESENTATION DATED 12.11.2014 SUBMITTED
                   BY THE PETITIONER BEFORE THE 2ND RESPONDENT
EXT.P4             TRUE COPY OF THE REPRESENTATION DATED 18.02.2015 SUBMITTED
                   BY THE PETITIONER BEFORE THE CHAIRMAN AND MANAGING
                   DIRECTOR OF FACT.

EXT.P5:            COPY OF SPEED POST ENVELOPE.

EXT.P6:            COPY OF REGISTERED POST ENVELOPE.

EXT.P7:            COPY OF E-MAIL MESSAGE SENT BY THE RESPONDENTS TO THE
                   PETITIONER.

EXT.P8:            COPY OF MEDICAL CERTIFICATE ISSUED BY KALPANA MEDICAL
                   CENTRE, COIMBATORE TO THE PETITIONER.

RESPONDENTS' EXHIBITS
---------------------------------------
EXT.R1(A):          COPY OF CDA RULES APPLICABLE TO THE MANAGERIAL PERSONNEL
                    OF THE COMPANY.

EXT.R1(B):          COPY OF CDA RULES APPLICABLE TO THE MANAGERIAL PERSONNEL
                    OF THE COMPANY.

EXT.R1(C):          COPY OF COVER RETURNED FROM THE POSTAL AUTHORITIES WITH
                    REMARKS "REFUSED".

EXT.R1(C):          COPY OF EXTRACT OF THE STATEMENT MAINTAINED IN THE
                    ADMINISTRATIVE OFFICE OF THE 1ST RESPONDENT EVIDENCING
                    DISPATCH OF SPEED POST.

EXT.R1(D):          COPY OF LETTER DT.18.8.2014 SUBMITTED BY THE PETITIONER TO
                    THE PF DEPARTMENT OF THE 1ST RESPONDENT.



                                                        TRUE COPY


                                                        P.S.TO JUDGE


dsn



                      ANIL K. NARENDRAN, J.
              ------------------------------------------
                      W.P.(C) No.8283 of 2015
              ------------------------------------------
              Dated this the 28th day of July, 2015

                             JUDGMENT

The petitioner, who retired from service of the Fertilizers and Chemicals Travancore Limited (FACT) on 31.08.2014, has filed this writ petition seeking a writ of certiorari to quash Ext.P1 memorandum dated 25.08.2014 issued by the 2nd respondent; a declaration that no disciplinary action is liable to be taken against him on the basis of Ext.P1, which was served on him only on 24.09.2014, after he retired from service on 31.08.2014; a writ of mandamus commanding the respondents to drop the disciplinary action contemplated against him as per Ext.P1; and a writ of mandamus commanding the respondents to disburse all his retirement benefits with interest at the rate of 9% per annum, with effect from 01.09.2014 to the date of actual payment.

2. Going by the averments in the writ petition, the petitioner retired from service on 31.08.2014, while working as Senior Regional Manager of FACT at Coimbatore. After retirement, the petitioner was issued with Ext.P1 memorandum W.P.(C) No.8283/2015 2 dated 25.08.2014 of the 2nd respondent, which contains articles of charges framed against him, statements of imputations of misconduct in support of articles of charges, list of documents and also list of witnesses. The petitioner would submit that, though Ext.P1 is dated 25.08.2014, it was served on him only on 24.09.2014. The transactions which form the basis for issuance of the articles of charges read thus;

"1. During his tenure as SRM Co-ord Coimbatore, Shri.A.B.Viswanathan paid an amount of Rs.75,000/- to Mr.Murali Nair who was functioning as DGM(Fin) and GM (Corp Fin) as remittance in the State Bank of India Palarivattom Branch, Account No:30012379332 maintained by Shri.Murali Nair, through his wife Smt.V.Prasanna Rani vide SBI Account Pay-in-slips dated 12.11.2008 for Rs.25,000/- and 14.11.2008 for Rs.25,000/- of SBI Saibaba Colony Branch, Coimbatore and Pay-in-slip dated 04.04.2011 for Rs.25,000/- of SBI Olavakkode Branch.
2. Shri.A.B.Viswanathan paid Rs.25,000/- to Shri Murali Nair through the SBI account No.30012379332 maintained by Shri.Murali Nair by Account Pay-in-slip dated 11.08.2009 of SBI Saibaba Colony Branch, Coimbatore.
3. Shri.A.B.Viswanathan paid another Rs.20,000/- to Shri.Murali Nair through the SBI account No.30012379332 maintained by Shri.Murali Nair by Account Pay-in-slip dated 03.11.2011 of SBI Hassan Branch.
W.P.(C) No.8283/2015 3
4. Thus Shri.A B Viswanathan paid a total amount of Rs.1,20,000/- in 5 installments by remittances made from SBI Saibaba Colony, Coimbatore, SBI Olavakkode and SBI Hassan branches to the SB Account of Shri.Murali Nair maintained at SBI, Palarivattom branch through core banking."

It is alleged in Ext.P1 that, all the above transactions were made without informing the Company as per the procedure laid down in the FACT Employees (Conduct, Discipline and Appeal) Rules, 1977 (hereinafter referred to as 'the CDA Rules') applicable to managerial personnel and that, the above acts/omissions on the part of the petitioner constitute violation of Rule 4(a)(ii) & (iii), Rule 5, Rule 7(t) & (x), Rule 15, and Rule 17(b) & (c) of the CDA Rules.

3. On receipt of Ext.P1, the petitioner submitted Ext.P2 explanation pointing out that, he has already retired from service on 31.08.2014 and as such no disciplinary proceedings can be initiated or continued against him, for the reason that, the master-servant relationship between FACT and the petitioner ceased to exist on retirement from service. Since Ext.P1 memorandum was communicated to him only on 21.09.2014, W.P.(C) No.8283/2015 4 i.e., after his retirement from service, the entire disciplinary proceedings initiated against him are void and unsustainable. In Ext.P2 explanation, the petitioner has also denied the charges levelled against him. Subsequently, the petitioner submitted Ext.P3 representation dated 12.11.2014 before the 2nd respondent, reiterating that the disciplinary action contemplated in Ext.P1 is legally unsustainable and that, even after a lapse of more than one month from the date of Ext.P2 reply and more than two months after his retirement from service, the benefits due to him like gratuity, leave encashment, etc., are remaining unpaid. Thereafter, the petitioner submitted Ext.P4 representation dated 18.2.2015 before the Chairman and Managing Director of FACT. It is aggrieved by the disciplinary action initiated pursuant to Ext.P1 and also the non-payment of terminal benefits, the petitioner has approached this Court in this writ petition seeking various reliefs.

4. A counter affidavit has been filed on behalf of the respondents, contending that the disciplinary action initiated against the petitioner is perfectly legal. The respondents would W.P.(C) No.8283/2015 5 contend that, Ext.R1(a) CDA Rules applicable to managerial personnel enables them to initiate disciplinary proceedings against the petitioner based on Ext.P1 memorandum. The petitioner was issued with articles of charges dated 25.08.2014, under Rule 26 of the CDA Rules, following the registration of a case by the Central Bureau of Investigation (CBI) against some of the officials in the Marketing Division of FACT. The petitioner is arrayed as an accused in Crime No.RC-6(A)/12 registered by the CBI against Sri.Murali Nair, a former employee of the Company, and the allegation made against the petitioner is that, during 2008-2011 he had habitually abetted commission of offence under Section 13(2) read with Section 13(1)(b) and Section 11 of the Prevention of Corruption Act, 1988 by Sri.Murali Nair, who was a public servant employed in FACT, by habitually offering him bribes for a total amount of Rs.1,20,000/- through the savings bank account held by Sri.Murali Nair at State Bank of India, Palarivattom Branch and as such the petitioner committed offences under Section 14 read with Section 12 of the said Act.

5. The specific stand taken by the respondents is that, W.P.(C) No.8283/2015 6 the departmental proceedings against the petitioner were set in motion, with the issuance of charge-sheet, vide Ext.P1 memorandum dated 25.08.2014, which was despatched to his residential address at Palakkad on 28.08.2014, by speed-post. But, the envelope containing Ext.P1 was returned by the postal authorities on 17.09.2014, with an endorsement 'refused', which is evident from Ext.R1(b). By that time, the petitioner retired from service. The envelope with the endorsement 'refused' was again sent to his address at Coimbatore on 20.09.2014 by speed post, which was acknowledged on 24.09.2014. On receipt of Ext.P1 memorandum, the petitioner submitted Ext.P2 explanation denying the charges, which was found not satisfactory and hence a departmental enquiry was ordered.

6. Relying on clause (i) of Rule 32 of the CDA Rules, the respondents would contend that, the disciplinary proceedings, if instituted while the employee was in service, whether before his retirement or during his re-employment, shall after the final retirement of the employee, be deemed to be proceeding and shall be continued and concluded by the authority by which it was W.P.(C) No.8283/2015 7 commenced in the same manner as if the employee had continued in service. Relying on clause (ii) of Rule 32, the respondents would contend that, during the pendency of the disciplinary proceedings, the disciplinary authority may withhold payment of gratuity in accordance with sub-section (6) of Section 4 of the Payment of Gratuity Act, 1972.

7. The petitioner has filed a reply affidavit, reiterating that he received Ext.P1 only on 24.09.2014. When he received Ext.P1 by registered post, it was wrapped in two envelops. The 1st envelope (outer envelope) contained his correct residential address. But the mobile number shown therein was not the number he communicated to the respondents while he was stationed in Coimbatore. Beneath the outer envelope there was another envelope, which is in fact the speed post envelope in which Ext.P1 was originally sent in the Palakkad address. According to the petitioner, his father-in-law is presently residing in that address, who has rightly refused to accept the said envelope. The petitioner produced a photocopy of the envelope sent by speed post as Ext.P5 and a photocopy of the envelope W.P.(C) No.8283/2015 8 sent by registered post as Ext.P6. Ext.P7 is a copy of his e-mail sent on 18.10.2013, intimating the respondents his residential address at Coimbatore. According to the petitioner, since Ext.P1 was not served on the petitioner at his Coimbatore address, while he was in service, the disciplinary proceedings initiated against him based on the said memorandum cannot be justified placing reliance on Rule 32 of the CDA Rules.

8. The respondents have filed an additional affidavit producing therewith Ext.R1(c) extract of the statement maintained in its Administrative Office, evidencing despatch of Ext.P1 memorandum to the petitioner by speed post on 28.08.2014. Relying on the said document, the respondents would contend that, the envelope containing the articles of charges, etc., were originally despatched by speed post to his residential address, on 28.08.2014 itself, under Rule 26 of the CDA Rules. The departmental proceedings were set in motion with the issuance of the articles of charges, etc., vide Ext.P1 memorandum, which was sent to the petitioner by speed post to his residential address. But the envelope despatched on W.P.(C) No.8283/2015 9 28.08.2014 was returned by the postal authorities with an endorsement 'refused', on 17.09.2014.

9. The respondents have also filed a rejoinder, producing therewith Ext.R1(d) request made by the petitioner dated 18.08.2014 before the Secretary of the Provident Fund Trust, Udyogamandal Division, through the Manager (HR), requesting settlement of his PF account, wherein he has stated that all future communications are to be sent to his address mentioned therein, namely, "Hill View, Kallenkulangara, Palakkad-678009". Regarding Ext.P7 e-mail relied on by the petitioner, the respondents would contend that, the said e-mail does not state that there is any change in the address of the petitioner or that all future communications will have to be sent to the address mentioned therein. According to the respondents, in view of Ext.R1(d) letter dated 18.08.2014 of the petitioner, any reliance placed on Ext.P7 e-mail loses its significance.

10. I heard the arguments of the learned counsel for the petitioner and also the learned Standing Counsel for the respondents.

W.P.(C) No.8283/2015 10

11. The issues that arise for consideration in this writ petition are as to the legality or otherwise of the disciplinary proceedings initiated against the petitioner based on the articles of charges, etc., contained in Ext.P1 memorandum and also whether the petitioner is entitled for disbursement of his retirement benefits together with interest at the rate of 9% per annum, with effect from 01.09.2014.

12. The fact that, the petitioner is governed by the provisions under the CDA Rules is not in dispute. Clause (a) of Rule 4 of the CDA Rules provides that, every employee of the Company shall at all times, (i) maintain absolute integrity, (ii) maintain devotion to duty, and (iii) do nothing, which is unbecoming of an employee of his/her status or of a public servant. Rule 5 of the CDA Rules deals with the liability of an employee to abide by the Rules. Rule 5 provides that, every employee of the Company shall at all times conform to and abide by these and every rules of the Company and shall observe, comply with and obey all lawful orders and directions which may, from time to time, be given to him in the course of his official W.P.(C) No.8283/2015 11 duties by any person or persons under whose jurisdiction, superintendence or control he may, for the time being, be placed. Rule 7 deals with misconducts. As per clauses (t) and (x) of Rule 7, commission of any act subversive of discipline or of good behaviour; and pursuance of conduct unbecoming of an employee of his/her status or a public servant, shall be treated as misconduct. Going by Rule 15, no employee shall, save in the ordinary course of business with a bank, the Life Insurance Corporation or a firm of standing, borrow money from or lend money to or otherwise place himself under pecuniary obligation to any person with whom he has or is likely to have official dealings or permit any such borrowing, lending or pecuniary obligation in his name or for his benefit or for the benefit of any member of his family. As per clauses (b) and (c) of Rule 17, no employee of the Company shall except with the previous sanction of the competent authority enter into any transaction concerning any immovable or movable property with a person or a firm having official dealings with the employee or his subordinates; and every employee of the Company shall report to the W.P.(C) No.8283/2015 12 competent authority every transaction concerning movable property owned or held by him in his own name or in the name of a member of his family within one month of such transaction, if the value of such property exceeds Rs.15,000/-. The allegation in Ext.P1 memorandum is that, the acts/omission on the part of the petitioner referred to therein violate Rule 4(a)(ii) & (iii), Rule 5, Rule 7(t) & (x), Rule 15, and Rule 17(b) & (c) of the CDA Rules.

13. Rue 24 of the CDA Rules deals with penalties, both minor penalties and major penalties, which may be imposed on an employee for misconduct committed by him or for any other good and sufficient reasons. Rule 26 deals with the procedure for imposing major penalties. Clause (a) of Rule 26 provides that, no order imposing any of the major penalties specified in Rule 24 shall be made except after an inquiry is held in accordance with this rule. Clause (c) of Rule 26 provides further that, where it is proposed to hold an inquiry the disciplinary authority shall frame definite charges on the basis of the allegations against the employee. The charges together with a statement of the allegations, on which they are based, a list of documents by W.P.(C) No.8283/2015 13 which and a list of witnesses by whom, the articles of charges are proposed to be sustained, shall be communicated in writing to the employee, who shall be required to submit within such time as may be specified by the disciplinary authority, not exceeding 15 days, a written statement whether he admits or denies any of or all the articles of charge. Similarly, Rule 28 deals with the procedure for imposing minor penalties.

14. Clause (i) of Rule 32 provides that, disciplinary proceedings, if instituted while the employee was in service whether before his retirement or during his re-employment, shall after the final retirement of the employee, be deemed to be proceeding and shall be continued and concluded by the authority by which it was commenced in the same manner as if the employee had continued in service. Clause (ii) of Rule 32 provides further that, during the pendancy of the disciplinary proceeding, the disciplinary authority may withhold payment of gratuity in accordance with sub-section (6) of Section (4) of the Payment of Gratuity Act, 1972.

15. The fact that the petitioner retired from service on W.P.(C) No.8283/2015 14 superannuation on 31.08.2014 is not in dispute. According to the petitioner, after retirement from service, he was issued with Ext.P1 memorandum dated 25.08.2014 of the 2nd respondent, which contains articles of charges, statements of imputations of misconduct, list of documents and also list of witnesses. Ext.P1 also contains an endorsement made on 26.08.2014 by the Chief Manager (Training & Development), before the same was despatched to the petitioner by speed post on 28.08.2014, in his residential address, i.e., "Hill View, Kallekulangara, Palakkad- 678 009", which is none other than the 'residential address' of the petitioner shown in the cause title of this writ petition. Photocopy of the envelope in which Ext.P1 memorandum was originally sent by speed on 28.08.2014 to the petitioner in his residential address at Palakkad is on record as Ext.P5/Ext.R1(b). Ext.P6 is a photocopy of the envelope in which Ext.P1 memorandum was later sent by registered post to his address at Coimbatore. Ext.R1(e) is the extract of the statement maintained in the Administrative Office of the respondents evidencing despatch of Ext.P1 by speed post on 28.08.2014. Therefore, the W.P.(C) No.8283/2015 15 documents on record make it explicitly clear that, Ext.P1 memorandum, which contained articles of charges framed against the petitioner, statements of imputations of misconduct in support of articles of charges, list of documents and also list of witnesses, was originally despatched from the office of the respondents on 28.08.2014 to the residential address of the petitioner at Palakkad, much prior to his date of retirement, namely, 31.08.2014.

16. The learned counsel for the petitioner would contend that, since Ext.P1 memorandum was originally addressed to his Palakkad address, which is not an address provided to the respondents for sending official communications, it cannot be treated as a communication properly addressed to the petitioner. Later, Ext.P1 memorandum was addressed to his Coimbatore address, by registered post, which was served on him only on 24.09.2014, much after his retirement and as such, no disciplinary proceedings can be initiated on the strength of Ext.P1. Though the petitioner would contend that, Ext.P5/R1(b) envelope sent by speed post was improperly addressed, the fact W.P.(C) No.8283/2015 16 remains that it is his residential address shown in the cause title of this writ petition. The petitioner is also not disputing the fact that, when Ext.P5/R1(b) envelope reached the above address, his father-in-law refused to accept the same and therefore, the postal authorities returned the said envelope to the 2nd respondent, which was later sent by registered post to his address at Coimbatore, as evident from Ext.P6 envelope. The learned counsel for the petitioner would then contend that, since the residential address of the petitioner at Palakkad is not the address provided to the respondents for sending official communications, his father-in-law was justified in refusing to accept the said communication. However, in Ext.R1(d) request dated 18.08.2014 made before the Secretary of the Provident Fund Trust, Udyogamandal Division, through the Manager (HR), the petitioner has stated that all future communications are to be sent to his address mentioned therein, namely, "Hill View, Kallenkulangara, Palakkad-678009". Therefore, the contention of the petitioner that, Ext.P1 memorandum is not a communication properly addressed to him can only be rejected.

W.P.(C) No.8283/2015 17

17. As I have already noticed, clause (c) of Rule 26 of the CDA Rules provides that, where it is proposed to hold an inquiry for imposing a major penalty, the charges together with a statement of the allegations, on which they are based, a list of documents by which and a list of witnesses by whom, the articles of charge are proposed to be sustained, shall be communicated in writing to the employee, who shall be required to submit within such time as may be specified by the disciplinary authority, not exceeding 15 days, a written statement whether he admits or denies any of or all the articles of charge. Clause (i) of Rule 32 provides further that, the disciplinary proceedings if instituted while the employee was in service whether before his retirement or re-employment, shall after the final retirement of the employee, be deemed to be proceeding and shall be continued and concluded by the authority by which it was commenced in the the same manner as if the employee had continued in service.

18. In State of Punjab v. Khemi Ram (1969 (3) SCC

28) a four-Judge Bench of the Apex Court had occasion to W.P.(C) No.8283/2015 18 consider the question whether 'communication' of the order means its actual receipt by the concerned Government servant. After referring to the decisions cited before it, the Apex Court held that, it was the communication of the impugned order which was held to be essential and not its actual receipt by the officer concerned and such communication was held to be necessary because till the order is issued and actually sent out to the person concerned the authority making such order would be in a position to change its mind and modify it if it thought fit. But once such an order is sent out, it goes out of the control of such an authority and therefore, there would be no chance whatsoever of its changing its mind or modifying it. The Apex Court held further that, once an order is issued and it is sent out to the concerned Government servant, it must be held to have been communicated to him, no matter when he actually received it. Para.17 of the judgment reads thus;

"17. The question then is whether communicating the order means its actual receipt by the concerned Government servant. The order of suspension in question was published in the Gazette though that was after the date when the respondent was to retire. But the point is W.P.(C) No.8283/2015 19 whether it was communicated to him before that date. The ordinary meaning of the word 'communicate' is to impart, confer or transmit information. (cf. Shorter Oxford English Dictionary, Vol. 1, p. 352). As already stated, telegrams dated July 31, and August 2, 1958, were despatched to the respondent at the address given by him where communications by Government should be despatched. Both the telegrams transmitted or imparted information to the respondent that he was suspended from service with effect from August 2, 1958. It may be that he actually received them in or about the middle of August 1958 after the date of his retirement. But how can it be said that the information about his having been suspended was not imparted or transmitted to him on July 31, and August 2, 1958, i.e., before August 4, 1958 when he would have retired? It will be seen that in all the decisions cited before us it was the communication of the impugned order which was held to be essential and not its actual receipt by the officer concerned and such communication was held to be necessary because till the order is issued and actually sent out to the person concerned the authority making such order would be in a position to change its mind and modify it if it thought fit. But once such an order is sent out, it goes out of the control of such an authority and therefore, there would be no chance whatsoever of its changing its mind or modifying it. In our view, once an order is issued and it is sent out to the concerned Government servant, it must be held to have been communicated to him, no W.P.(C) No.8283/2015 20 matter when he actually received it. We find it difficult to persuade ourselves to accept the view that it is only from the date of the actual receipt by him that the order becomes effective. If that be the true meaning of communication, it would be possible for a Government servant to effectively thwart an order by avoiding receipt of it by one method or the other till after the date of his retirement even though such an order is passed and despatched to him before such date. An officer against whom action is sought to be taken, thus, may go away from the address given by him for service of such orders or may deliberately give a wrong address and thus prevent or delay its receipt and be able to defeat its service on him. Such a meaning of the word 'communication' ought not to be given unless the provision in question expressly so provides. Actually knowledge by him of an order where it is one of dismissal, may, perhaps, become necessary because of the consequences which the decision in AIR 1966 SC 1313 (supra) contemplates. But such consequences would not occur in the case of an officer who has proceeded on leave and against whom an order of suspension is passed because in his case there is no question of his doing any act or passing any order and such act or order being challenged as invalid."

19. In Khemi Ram's case (supra), the Apex Court, with reference to the contention that, it is only from the date of the actual receipt by the employee that the order becomes effective, W.P.(C) No.8283/2015 21 observed that, if that be the true meaning of 'communication', it would be possible for a Government servant to effectively thwart an order by avoiding receipt of it by one method or the other till after the date of his retirement even though such an order is passed and despatched to him before such date. An officer against whom action is sought to be taken, thus, may go away from the address given by him for service of such orders or may deliberately give a wrong address and thus prevent or delay its receipt and be able to defeat its service on him. Such a meaning of the word 'communication' ought not to be given unless the provision in question expressly so provides.

20. In Delhi Development Authority v. H.C. Khurana (1993 (3) SCC 196) the Apex Court held that, service of the charge sheet on the Government servant follows the decision to initiate disciplinary proceedings, and it does not precede or coincide with that decision. The delay, if any, in service of the charge sheet to the Government servant, after it has been framed and despatched, does not have the effect of delaying initiation of the disciplinary proceedings, inasmuch as information W.P.(C) No.8283/2015 22 to the Government servant of the charges framed against him, by service of the charge sheet, is not a part of the decision making process of the authorities for initiating the disciplinary proceedings. Para.9 of the judgment read thus;

"9. The question now, is: What is the stage, when it can be said, that 'a decision has been taken to initiate disciplinary proceedings'? We have no doubt that the decision to initiate disciplinary proceedings cannot be subsequent to the issuance of the charge sheet, since issue of the charge sheet is a consequence of the decision to initiate disciplinary proceedings. Framing the charge sheet, is the first step taken for holding the enquiry into the allegations, on the decision taken to initiate disciplinary proceedings. The charge sheet is framed on the basis of the allegations made against the Government servant; the charge sheet is then served on him to enable him to give his explanation; if the explanation is satisfactory, the proceedings are closed, otherwise, an enquiry is held into the charges; if the charges are not proved, the proceedings are closed and the Government servant exonerated; but if the charges are proved, the penalty follows. Thus, the, service of the charge sheet on the Government servant follows the decision to initiate disciplinary proceedings, and it does not precede or coincide with that decision. The delay, if any, in service of the charge sheet to the Government servant, after it has W.P.(C) No.8283/2015 23 been framed and despatched, does not have the effect of delaying initiation of the disciplinary proceedings, inasmuch as information, to the Government servant of the charges framed against him, by service of the charge sheet, is not a part of the decision making process of the authorities for initiating the disciplinary proceedings."

The principle laid down by the four-Judge Bench of the Apex Court in H.C.Khurana's case (supra) was followed in the later decisions, namely, Union of India v. Sangram Keshari Nayak (2007 (6) SCC 704), Coal India Ltd. v. Saroj Kumar Mishra (2007 (9) SCC 625) and State of Andhra Pradesh and others v. G.H.Gandhi (2013 (5) SCC 111).

21. In V.M.Shamsuddin v. Union of India and others (2007 (4) KHC 90) a Division Bench of this Court, in the context of sub-rules (4) and (6) of Rule 14 and Rule 30 of the Central Civil Services (Classification, Control and Appeal) Rules, 1965 held that, the principle laid down by the Apex Court in H.C. Khurana's case (supra) would not apply in a case where the charge sheet was never issued to the employee before his retirement. The facts as borne out from the judgment clearly indicate that, the employee concerned superannuated on W.P.(C) No.8283/2015 24 30.06.1997 and the charge sheet was served on him only on 01.08.1997. The charge sheet was sent from Delhi to the Vigilance Officer, Kavaratti on 30.06.1997. The stand of the Department was that, in the letter addressed to the Vigilance Officer, the charge sheet addressed to the employee was also enclosed. The mode of serving memo of charges under Rule 30 of the Central Civil Services (Classification, Control and Appeal) Rules is by tendering the memo in person on the Government servant, which means it must be served before Government servant's retirement. Another mode of service of notice or order, on the Government servant is through registered post. The Department have no case that, either from Delhi or from Kavaratti the charge sheet was even issued to the employee on or before 30.06.1997. In other words, before his retirement, the charge sheet was never issued to him either from Delhi or from Kavaratti. In that factual matrix, this Court held that, in a case where the charge sheet was never issued to the employee concerned before his retirement, the principle laid down by the Apex Court in H.C. Khurana's case (supra) would not apply. But, W.P.(C) No.8283/2015 25 in Para.4 of the judgment, the Division Bench observed that, if the charge sheet was issued by despatching it to the employee concerned on 30.06.1997 from Delhi at least it could have been said that the charge sheet has been issued to him before retirement. Para.4 of the judgment reads thus;

"4. The above principle would not apply to the facts of this case. This is a case where the charge sheet was never issued to him before his retirement. Charge sheet was sent from Delhi to the Chief Vigilance Officer situated at Kavaratti and not to the petitioner. If the charge sheet was issued by despatching it to the petitioner on 30.06.1997 from Delhi at least it could have been said that charge sheet has been issued to him before the retirement. The department had forwarded the charge sheet not to the petitioner but to the Vigilance Officer at Kavaratti and it was served on the petitioner only on 01.08.1997, after his retirement. Under such circumstance there has not been any compliance with Rule 14 read with Rule 30 of the CCS (CCA) Rules. We are, therefore, inclined to allow this original petition and set aside the order of the Tribunal and also the departmental proceeding initiated against the petitioner."

22. Relying on the judgment of the Apex Court in National Textile Corporation (M.P.) Ltd. v M.R.Jahav (2008 (7) SCC 29), the learned counsel for the petitioner would W.P.(C) No.8283/2015 26 contend that, actual communication of charge sheet, i.e., service of charge sheet on the employee before his retirement is essential for continuing the disciplinary proceedings after his retirement. But, the above judgment of the Apex Court was in the context of Sections 3 and 7 of the Contract Act, 1872, as per which, acceptance of an offer must be communicated to constitute a binding contract. The Apex Court held that, an offer of voluntary retirement must be made and accepted so long as the relationship of an employer and employee continues, subject to the rules to the contrary. Communication of acceptance of offer is necessary and an internal noting does not constitute a communication. However, the Apex Court noticed that, a distinction has always been made by it as to cessation of a contract of service by way of punishment vis-a-vis an order of suspension which does not bring about such a cessation. Paras.22 to 24 of the judgment read thus;

"22. What is the meaning of the word 'communication' has been noticed by this Court in State of Punjab v. Amar Singh Harika [AIR 1966 SC 1313] in the following terms:
"It is plain that the mere passing of an order of dismissal would not be effective unless it is published W.P.(C) No.8283/2015 27 and communicated to the officer concerned. If the appointing authority passed an order of dismissal, but does not communicate it to the officer concerned, theoretically it is possible that unlike in the case of a judicial order pronounced in Court, the authority may change its mind and decide to modify its order. [See also BSNL v. Subash Chandra Kanchan 2006 (8) SCC 279]"

A distinction, however, has always been made by this Court as to cessation of a contract of service by way of punishment vis a vis an order of suspension which does not bring about such a cessation, as for example suspension. [See State of Punjab v. Khemi Ram AIR 1970 SC 214]

23. In MCD v. Qimat Rai Gupta [2007 (7) SCC 309], this Court opined:

"27. An order passed by a competent authority dismissing a government servant from services requires communication thereof as has been held in State of Punjab v. Amar Singh Harika but an order placing a government servant on suspension does not require communication of that order. [See State of Punjab v. Khemi Ram AIR 1970 SC 214]"

24. Therefore, there cannot be any doubt whatsoever that communication of the acceptance of offer was necessary. An internal noting does not constitute a communication. Even in a case of order of suspension, only when the case goes out of the control of the appropriate authority, actual communication may not be necessary."

W.P.(C) No.8283/2015 28

23. In the case on hand, Ext.P1 memorandum dated 25.08.2014, which contains articles of charges, statement of imputations of misconduct, list of documents and also list of witnesses was despatched to the petitioner by speed post on 28.08.2014, in his address at Palakkad, which is none other than the 'residential address' of the petitioner shown in the cause title of this writ petition and also the address for future communications mentioned in his Ext.R1(d) request made through the Manager (HR), dated 18.08.2014. Ext.P1 memorandum contains an endorsement made by the Chief Manager (Training & Development) on 26.08.2014 and Ext.R1(e) extract of the statement maintained in the Administrative Office of the respondents evidences despatch of Ext.P1 by speed post on 28.08.2014. Further, the petitioner is also not disputing the fact that, when Ext.P5/R1(b) envelope reached the above address at Palakkad, his father-in-law refused to accept the same and therefore, the postal authorities returned the said envelope to the 2nd respondent, which was later sent by registered post to his address at Coimbatore, as evident from Ext.P6 envelope. W.P.(C) No.8283/2015 29 Therefore, for the purpose of Rule 32 of the CDA Rules, the disciplinary proceedings against the petitioner shall be deemed to have been initiated on 28.08.2014, the date on which Ext.P1 memorandum, which contains articles of charges, statement of imputations of misconduct, list of documents and also list of witnesses, was originally despatched to the petitioner by speed post. Since the date of superannuation of the petitioner was only on 31.8.2014, the disciplinary proceedings pursuant to Ext.P1 memorandum squarely falls within the sweep of clause (i) of Rule 32 of the CDA Rules, which shall be continued and concluded by the 2nd respondent in the the same manner as if the petitioner had continued in service. Therefore, the challenge made in this writ petition against the disciplinary proceedings initiated pursuant to Ext.P1 memorandum dated 25.08.2014 can only be rejected and I do so.

24. Now the remaining issue to be considered is as to whether the petitioner is entitled for disbursement of his retirement benefits during the pendency of the disciplinary proceedings, together with interest at the rate of 9% per annum, W.P.(C) No.8283/2015 30 with effect from 01.09.2014. Clause (i) of Rule 32 of the CDA Rules provides that, the disciplinary proceedings if instituted while the employee was in service whether before his retirement or re-employment, shall after the final retirement of the employee, be deemed to be proceeding and shall be continued and concluded by the authority by which it was commenced in the same manner as if the employee had continued in service. Clause (ii) of Rule 32 provides further that, during the pendency of the disciplinary proceedings, the disciplinary authority may withhold payment of gratuity in accordance with sub-section (6) of Section 4 of the Payment of Gratuity Act, 1972.

25. The Payment of Gratuity Act, 1972 was enacted by the Parliament to provide for a scheme for payment of gratuity to employees engaged in factories, mines, oilfields, plantations, ports, railway companies, shops or other establishments and for matters connected therewith or incidental thereto. Clause (q) of Section 2 of the Act defines 'retirement' to mean termination of the service of an employee otherwise than on superannuation. Similarly, clause (r) of Section 2 defines 'superannuation' in W.P.(C) No.8283/2015 31 relation to an employee, to mean the attainment by the employee of such age as is fixed in the contract or conditions of service as the age on the attainment of which the employee shall vacate the employment. Sub-section (1) of Section 4 of the Act provides that, gratuity shall be payable to an employee on the termination of his employment after he has rendered continuous service for not less than five years, (a) on his superannuation, or

(b) on his retirement or resignation, or (c) on his death or disablement due to accident or disease. As per the proviso to sub-section (1), the completion of continuous service of five years shall not be necessary where the termination of the employment of any employee is due to death or disablement.

26. Sub-section (6) of Section 4 of the Act prescribes the grounds under which gratuity can be withheld or forfeited wholly or partially. Clause (a) of Sub-section (6) of Section 4 provides that, notwithstanding anything contained in sub-section (1), the gratuity of an employee, whose services have been terminated for any act, wilful omission or negligence causing any damage or loss to, or destruction of, property belonging to the employer, W.P.(C) No.8283/2015 32 shall be forfeited to the extent of the damage or loss so caused. Clause (b) provides further that, the gratuity payable to an employee may be wholly or partially forfeited (i) if the services of such employee have been terminated for his riotous or disorderly conduct or any other act of violence on his part; or (ii) if the services of such employee have been terminated for any act which constitutes an offence involving moral turpitude, provided, that such offence is committed by him in the course of his employment.

27. Sub-section (6) of Section 4 of the Payment of Gratuity Act, which begins with a non obstante clause, at the outset indicates that it is in the nature of an exception to the provisions in sub-section (1) of Section 4 of the said Act. Sub- section (1) of Section 4 of the Act casts an obligation upon the employer to pay gratuity to an employee on termination of his employment after he has rendered continuous service of not less than of five years. However, sub-section (6) of Section 4 of the Act, dilutes such obligation to the extent and in the circumstances indicated thereunder. Clause (a) of sub-section (6) W.P.(C) No.8283/2015 33 deals with a situation where an employee, whose services have been terminated for any act, willful omission or negligence causing any damage or loss to, or destruction of, property belonging to the employer, then the gratuity payable to such an employee, shall be forfeited to the extent of the damage or loss so caused. On the other hand, clause (b) of sub-section (6) deals with two situations that are enumerated in sub-clauses (i) and

(ii), wherein gratuity payable to an employee may be wholly or partially forfeited.

28. The Apex Court in Garment Cleaning Works Bombay v. Workman (AIR 1962 SC 673) held that, gratuity is not paid to the employees gratuitously or merely as a matter of boon. It is paid to him for the service rendered by him to the employer. In Delhi Cloth and General Mills Co. Ltd. v. Workmen and others (AIR 1970 SC 919) the Apex Court held that, gratuity paid to workmen is intended to help them after retirement on superannuation, death, retirement, physical incapacity, disability or otherwise. The object of providing a gratuity scheme is to provide a retiring benefit to workmen who W.P.(C) No.8283/2015 34 have rendered long and unblemished service to the employer and thereby contributed to the prosperity of the employer. It is one of the 'efficiency devices' and is considered necessary for an 'orderly and human elimination' from industry of superannuated or disabled employees who, but for such retiring benefits, would continue in employment even though they function inefficiently. It is not paid to an employee gratuitously or merely as a matter of boon; it is paid to him for long and meritorious service rendered by him to the employer.

29. In Ramington Rand of India Ltd. v. The Workmen (AIR 1970 SC 1421) one of the questions before the Apex Court was whether a provision can be made in gratuity scheme that, if the misconduct is a gross one, involving violence, riotous behaviour, etc., the qualifying period should be limited to fifteen years of continuous service. The Apex Court held that, once the principle that gratuity is paid to ensure good conduct throughout the period that the workman serves his employer is accepted as laid down in Calcutta Insurance Co. Ltd. v. Workmen (AIR 1967 SC 1286) some distinction in the matter of the qualifying period W.P.(C) No.8283/2015 35 between cases of resignation and retirement on the one hand and dismissal for misconduct on the other becomes logically necessary. Such a distinction cannot legitimately be assailed as unreasonable. Similarly, if the object underlying schemes of gratuity is to secure industrial harmony and satisfaction among workmen it is impossible to equate cases of death, physical incapacity, retirement and resignation with cases of termination of service incurred on account of misconduct.

30. In Tournamulla Estate v. Workmen (1973 (2) SCC

502) a three-Judge Bench of the Apex Court had occasion to consider the question of forfeiture of gratuity of a workman dismissed for misconduct, under clause (b) of sub-section (6) of Section 4 of the Act. After referring to its earlier judgments, the Apex Court held that the object of having gratuity scheme is to provide a retiring benefit to workmen who have rendered long and unblemished service to the employer and thereby contributed to the prosperity of the employer. It is, therefore, not correct to say that no misconduct, however grave, may not be visited with forfeiture of gratuity. Misconduct could be of three kinds: (1) W.P.(C) No.8283/2015 36 technical misconduct which leaves no trail of indiscipline, (2) misconduct resulting in damage to the employer's property which might be compensated by forfeiture of gratuity or part thereof, and (3) serious misconduct such as acts of violence against the management or other employees or riotous or disorderly behaviour in or near the place of employment, which, though not directly causing damage, is conducive to grave indiscipline. The first should involve no forfeiture, the second may involve forfeiture of the amount equal to the loss directly suffered by the employer in consequence of the misconduct and the third will entail forfeiture of gratuity due to the workman. In other words, if a workman is guilty of a serious misconduct of the third category, then, his gratuity can be forfeited in its entirety.

31. As laid down by the Apex Court in the judgments referred to above, the object of providing gratuity is to provide a retiring benefit to workmen who have rendered long and unblemished service to the employer and thereby contributed to the prosperity of the employer. Though sub-section (1) of Section 4 of the Act casts an obligation upon the employer to pay gratuity W.P.(C) No.8283/2015 37 to an employee on termination of his employment after he has rendered continuous service of not less than of five years, clause

(a) and clause (b) of sub-section (6) of Section 4 of the Act provides for forfeiture of gratuity payable to such an employee wholly or partially in the circumstances indicated thereunder. Clause (a) of sub-section (6) deals with forfeiture of gratuity of an employee, whose services have been terminated for any act, wilful omission or negligence causing any damage or loss to, or destruction of, property belonging to the employer, to the extent of the damage or loss so caused. On the other hand, clause (b) of sub-section (6) deals with cases in which the gratuity payable to an employee may be forfeited wholly or partially if the services of such employee have been terminated for his riotous or disorderly conduct or any other act of violence on his part; or if the services of such employee have been terminated for any act which constitutes an offence involving moral turpitude, provided, that such offence is committed by him in the course of his employment.

32. The petitioner is not disputing the fact that, he was W.P.(C) No.8283/2015 38 issued with the articles of charges along with Ext.P1 memorandum following the registration of a case by the Central Bureau of Investigation (CBI) against the officials in the Marketing Division of FACT and that, he is arrayed as an accused in Crime No.RC-6(A)/12 registered by the CBI against Sri.Murali Nair, a former employee of the company. The allegation made against the petitioner is that, during 2008-2011 he had habitually abetted commission of offence under Section 13(2) read with Section 13(1)(b) and Section 11 of the Prevention of Corruption Act, 1988 by Sri.Murali Nair, who was a public servant employed in FACT, by habitually offering him bribes for a total amount of Rs.1,20,000/- through the savings bank account held by Sri.Murali Nair at State Bank of India, Palarivattom Branch and as such committed offences under Section 14 read with Section 12 of the said Act. Any order of termination of service of the petitioner for the misconduct alleged in Ext.P1 would squarely fall within the sweep of sub-clause (ii) of clause (b) of sub-section (6) of Section 4 of the Payment of Gratuity Act, which may result in forfeiture of the gratuity payable to him either wholly or W.P.(C) No.8283/2015 39 partially. On such an order of termination being passed, the petitioner will become disentitled for payment of gratuity admissible to a normally superannuated employee.

33. The CDA Rules applicable to the petitioner, namely, FACT Employees (Conduct, Discipline and Appeal) Rules, is a non-statutory one. Rule 5 of the CDA Rules provides that, every employee of the Company shall at all times conform to and abide by these and every rules of the Company and shall observe, comply with and obey all lawful orders and directions which may, from time to time, be given to him in the course of his official duties by any person or persons under whose jurisdiction, superintendence or control he may, for the time being, be placed. Rule 21 of the CDA Rules empowers the appointing authority to place an employee under suspension in the circumstances enumerated in clauses (a) to (c) of the said Rule. Similarly, Rule 24 empowers imposition of penalties, including dismissal from service. Clause (i) of Rule 32 provides that, the disciplinary proceedings if instituted while the employee was in service whether before his retirement or re-employment, shall after the final retirement of the employee, be deemed to be proceeding W.P.(C) No.8283/2015 40 and shall be continued and concluded by the authority by which it was commenced in the the same manner as if the employee had continued in service. Clause (ii) of Rule 32 provides further that, during the pendency of the disciplinary proceedings, the disciplinary authority may withhold payment of gratuity in accordance with sub-section (6) of Section 4 of the Payment of Gratuity Act.

34. The continuance of the disciplinary proceedings against the petitioner after his retirement from service would depend upon the CDA Rules governing his service conditions. Clause (i) of Rule 32 makes it explicitly clear that, the retirement of the employee does not affect the maintainability of the disciplinary proceedings initiated against him while he was in service. In view of clause (i) of Rule 32, such proceedings can be continued even after his retirement. It is not in dispute that, the management had permitted the petitioner to retire subject to the disciplinary proceedings initiated by Ext.P1 memorandum being continued in terms of clause (i) of Rule 32. It is not therefore as though the continuance of the disciplinary proceedings against the petitioner is unsupported by any rule, in which event it may W.P.(C) No.8283/2015 41 have been possible to contend that his retirement brings about a cessation of the relationship of master and servant so essential for the management to take any disciplinary action against him. On the contrary, clause (i) of Rule 32 of the CDA Rules authorise the disciplinary proceedings to be continued even after retirement of the employee concerned.

35. Similarly, the question whether withholding of the amount of gratuity payable under the Payment of Gratuity Act is justified having regard to the fact that no termination order has so far been issued would depend upon clause (ii) of Rule 32 of the CDA Rules. Clause (ii) of Rule 32 empower the disciplinary authority to withhold payment of gratuity in accordance with sub- section (6) of Section 4 of the Payment of Gratuity Act, during the pendency of the disciplinary proceedings. It is true that, the disciplinary proceedings initiated against the petitioner based on Ext.P1 memorandum dated 25.08.2014 is still pending and no order of termination has so far been issued. But it is not correct to say that, no order of termination can be issued even for the purpose of authorising forfeiture of his gratuity wholly or partially in terms of sub-clause (ii) of clause (b) of sub-section (6) of W.P.(C) No.8283/2015 42 Section 4 of the Payment of Gratuity Act. If the enquiry initiated against the petitioner can be continued, in terms of clause (i) of Rule 32 of the CDA Rules, it would necessarily carry with it, the power to pass a consequential order of punishment. The retirement of the petitioner having failed to abort the ongoing enquiry, in view of clause (i) of Rule 32 of the CDA Rules, cannot prevent the disciplinary authority from passing an appropriate order based on the findings in such enquiry, for otherwise holding of such an enquiry will be noting more than an exercise in futility. It is indeed difficult to conceive of a situation where the enquiry is valid and yet it cannot result in any punishment against the petitioner no matter he is found to be guilty of serious misconducts alleged against him, which even constitute an offence involving moral turpitude, committed in the course of his employment. In other words, although there is no termination order in existence as on date, it is not possible to say that no such order can be validly issued even in future on the basis of the pending disciplinary proceedings. Since the employer has the right to make such an order, withholding of the gratuity pending W.P.(C) No.8283/2015 43 finalisation of the disciplinary proceedings cannot be found fault with, in view of clause (ii) of Rule 32 of the CDA Rules, read with sub-clause (ii) of clause (b) of sub-section (6) of Section 4 of the Payment of Gratuity Act.

36. A conjoint reading of sub-section (1) and sub-section (6) of Section 4 of the Payment of Gratuity Act make it explicitly clear that, the said provisions by itself provide for forfeiture of gratuity, in cases falling under clause (a) and clause (b) of sub- section (6) of Section 4 of the Act. As held by the Apex Court in Delhi Cloth and General Mills Company's case (supra), the object of providing gratuity is to provide a retiring benefit to workmen who have rendered long and unblemished service to the employer. Therefore, clause (ii) of Rule 32 of the CDA Rules, which provides that during the pendency of the disciplinary proceedings, the disciplinary authority may withhold payment of gratuity in accordance with sub-section (6) of Section 4 of the Payment of Gratuity Act, is not in conflict with Section 4 of the said Act. Clause (ii) of Rule 32 of the CDA Rules is meant to take care of a situation where, on culmination of the disciplinary proceedings after retirement, the gratuity payable to the W.P.(C) No.8283/2015 44 employee is ordered to be forfeited wholly or partially, on his termination for an act or omission or conduct falling under clause

(a) or clause (b) of sub-section (6) of Section 4 of the Payment of Gratuity Act. In any such cases, if the amount of gratuity is paid during the pendency of the disciplinary proceedings initiated while the employee was in service, the management would be left with nothing to forfeit in terms of sub-section (6) of Section 4 of the Act. The power to forfeit the amount of gratuity, to the extent permissible under sub-section (6) of Section 4 of the Act, would be incapable of a meaningful exercise, unless the same is understood to carry with it the power to withhold payment of such amount pending finalisation of the the disciplinary proceedings initiated while the employee was in service. In that view of the matter, all that clauses (i) and (ii) of Rule 32 of the CDA Rules provide is to give expression to what can even otherwise be said to be implicit in the provisions of sub-section (6) of Section 4 of the Act. Therefore, clause (ii) of Rule 32, which enables the disciplinary authority to withhold payment of gratuity of such an employee, during the pendency of such W.P.(C) No.8283/2015 45 disciplinary proceedings, in accordance with sub-section (6) of Section 4 of the Payment of Gratuity Act, is in no way in conflict with the provisions of Section 4 of the said Act.

37. In Jaswant Singh Gill v. Bharat Coking Coal Ltd. and others (2007 (1) SCC 663) a decision relied on by the learned counsel for the petitioner, the Apex Court, in the context of Rules 27 and 34 of the Coal India Executives' Conduct Discipline and Appeal Rules, 1978, which is a non statutory rule, held that the provisions under the Payment of Gratuity Act must prevail over the said Conduct Rules. Rule 27 of the said Conduct Rules provides for the nature of penalties including 'recovering from pay or gratuity of the whole of or part of any pecuniary loss caused to the company by negligence or breach of orders or trust'. Major penalties prescribed in Rule 27, however, include reduction to a lower grade, compulsory retirement, removal from service and dismissal. Rule 34 provides for special procedure in certain cases. Rule 34.2 provides that, disciplinary proceeding, if instituted while the employee was in service whether before his retirement or during his re-employment shall, after the final retirement of the employee, be deemed to be proceeding and W.P.(C) No.8283/2015 46 shall be continued and concluded by the authority by which it was commenced in the same manner as if the employee had continued in service. Rule 34.3 provides further that, during the pendency of the disciplinary proceedings, the disciplinary authority may withhold payment of gratuity, for ordering the recovery from gratuity of the whole or part of any pecuniary loss caused to the company if have been guilty of offences/ misconducts as mentioned in Sub-section (6) of Section 4 of the Payment of Gratuity Act, 1972 or to have caused pecuniary loss to the company by misconduct or negligence, during his service including service rendered on deputation or on re-employment after retirement. However, the provisions of Sub-sections (3) and (3A) of Section 7 of the Payment of Gratuity Act, 1972 should be kept in view in the event of delayed payment, in case the employee is fully exonerated. The Apex Court held that, the power to withhold penalty contained in Rule 34.3 of the Conduct Rules must be subject to the provisions of the Payment of Gratuity Act.

38. In Jaswant Singh Gill's case (supra) the factual matrix was that, the employee was charge sheeted on 24.02.1997 on W.P.(C) No.8283/2015 47 the allegation of shortage of stock of coal in the coal mine vested in the Bharat Coking Coal Ltd. During the pendency of the disciplinary proceedings the employee was allowed to retire on superannuation on 30.04.1998. Upon conclusion of the departmental enquiry, the disciplinary authority by an order dated 05.07.2000 came to the conclusion that, the employee had a major role in causing the shortages in the coal stock and conniving with the measurement team in concealing the shortages at the time of annual measurement. Considering the seriousness of the offence, the disciplinary authority opined that, but for his superannuation, the employee would have imposed with the punishment of dismissal from service, and thereafter ordered forfeiture of his gratuity. On an application filed by the employee under the Payment of Gratuity Act, the Controlling Authority by an order dated 11.04.2001 held that, since the service of the employee has not been terminated either under clause (a) or clause (b) of sub-section (6) of Section 4 of the Payment of Gratuity Act, the order of forfeiture of his gratuity issued by the disciplinary authority is not tenable. The basic W.P.(C) No.8283/2015 48 requirement of termination of service for any of the misconduct as enumerated under clause (a) or clause (b) of sub-section (6) of Section 4 of the Payment of Gratuity Act has not been fulfilled before the issue of order of forfeiture of gratuity. On an appeal preferred before the Appellate Authority, it was held that, for the application of sub-section (6) of Section 4 of the Act, it is pre- condition that the service should have been terminated for any act. For the purpose of clause (a) of sub-section (6) of Section 4, such act should be about willful omission or negligence causing any damage or loss to, or destruction of, property belonging to the employer, for which gratuity shall be forfeited to the extent of the damage or loss so caused, and for the purpose of clause (b) of sub-section (6) of Section 4, the gratuity can be forfeited wholly or partially only if the services of such employee have been terminated for his riotous or disorderly conduct or any other act of violence etc. on his part. The Appellate Authority noticed that, by the order of the disciplinary authority, the service of the employee has not been terminated and rather could not have been terminated and the order does not indicate the extent of W.P.(C) No.8283/2015 49 damage or loss. Therefore, the Appellate Authority concluded that, since neither the service of the employee is terminated nor there is anything about the extent/quantification of the damage or loss in the order of punishment, the question of forfeiture of gratuity does not arise as per sub-section (6) of Section 4 of the Act.

39. In Jaswant Singh Gill's case (supra) the question which arose before the Apex Court was as to whether the provisions of the Payment of Gratuity Act will prevail over Rule 27 read with Rule 34.3 of the Coal India Executives' Conduct, Discipline and Appeal Rules. Rule 27 provides for the nature of penalties including 'recovering from pay or gratuity of the whole of or part of any pecuniary loss caused to the company by negligence or breach of orders or trust'. Rule 34.2 provides for continuation of a disciplinary proceeding despite retirement of employee if the same was initiated before his retirement. The Apex Court held that, gratuity becomes payable as soon as the employee retires. A statutory right accrued, thus, cannot be impaired by reason of a rule which does not have the force of a statute. The Apex Court held further that, sub-section (6) of Section 4 of the Act contains W.P.(C) No.8283/2015 50 a non obstante clause vis-a-vis sub-section (1) thereof. As by reason thereof, an accrued or vested right is sought to be taken away, the conditions laid down thereunder must be fulfilled. The provisions contained therein must, therefore, be scrupulously observed. Clause (a) of sub-section (6) of Section 4 of the Act speaks of termination of service of an employee for any act, willful omission or negligence causing any damage. However, the amount liable to be forfeited would be only to the extent of damage or loss caused. Clause (b) of sub-section (6) of Section 4 of the Act also provides for forfeiture of the whole amount of gratuity or part in the event his services had been terminated for his riotous or disorderly conduct or any other act of violence on his part or if he has been convicted for an offence involving moral turpitude. Therefore, the Apex Court held that, termination of services for any of the causes enumerated in sub-section (6) of Section 4 of the Act is imperative for withholding payment of gratuity. Paragraphs 10 to 14 of the judgment read thus;

"10. The provisions of the Act, therefore, must prevail over the Rules. Rule 27 of the Rules provides for recovery from gratuity only to the extent of loss caused to the company by negligence or breach of orders or trust. W.P.(C) No.8283/2015 51 Penalties, however, must be imposed so long an employee remains in service. Even if a disciplinary proceeding was initiated prior to the attaining of the age of superannuation, in the event, the employee retires from service, the question of imposing a major penalty by removal or dismissal from service would not arise. Rule 34.2 no doubt provides for continuation of a disciplinary proceeding despite retirement of employee if the same was initiated before his retirement but the same would not mean that although he was permitted to retire and his services had not been extended for the said purpose, a major penalty in terms of Rule 27 can be imposed.
11. Power to withhold penalty contained in Rule 34.3 of the Rules must be subject to the provisions of the Act. Gratuity becomes payable as soon as the employee retires. The only condition therefor is rendition of five years continuous service.
12. A statutory right accrued, thus, cannot be impaired by reason of a rule which does not have the force of a statute. It will bear repetition to state that the Rules framed by Respondent No. 1 or its holding company are not statutory in nature. The Rules in any event do not provide for withholding of retrial benefits or gratuity.
13. The Act provides for a closely neat scheme providing for payment of gratuity. It is a complete code containing detailed provisions covering the essential provisions of a scheme for a gratuity. It not only creates a right to payment of gratuity but also lays down the principles for W.P.(C) No.8283/2015 52 quantification thereof as also the conditions on which he may be denied therefrom. As noticed hereinbefore, sub- section (6) of Section 4 of the Act contains a non obstante clause vis-a-vis sub-section (1) thereof. As by reason thereof, an accrued or vested right is sought to be taken away, the conditions laid down thereunder must be fulfilled. The provisions contained therein must, therefore, be scrupulously observed. Clause (a) of Sub-section (6) of Section 4 of the Act speaks of termination of service of an employee for any act, willful omission or negligence causing any damage. However, the amount liable to be forfeited would be only to the extent of damage or loss caused. The disciplinary authority has not quantified the loss or damage. It was not found that the damages or loss caused to Respondent No.1 was more than the amount of gratuity payable to the appellant. Clause (b) of Sub-section (6) of Section 4 of the Act also provides for forfeiture of the whole amount of gratuity or part in the event his services had been terminated for his riotous or disorderly conduct or any other act of violence on his part or if he has been convicted for an offence involving moral turpitude.

Conditions laid down therein are also not satisfied.

14. Termination of services for any of the causes enumerated in Sub-section (6) of Section 4 of the Act, therefore, is imperative."

40. In Jaswant Singh Gill's case (supra) the delinquent employee, though found guilty of the charges levelled against W.P.(C) No.8283/2015 53 him warranting a punishment of dismissal from service, taking into consideration the fact that he had already superannuated, the disciplinary authority ordered only forfeiture of his gratuity, under Rule 27 of the Coal India Executives' Conduct, Discipline and Appeal Rules, which provides for recovery from gratuity to the extent of loss caused to the company by negligence or breach of orders or trust. By the said order of the disciplinary authority, the service of the delinquent employee was neither terminated nor the extent of the loss or damages caused by him was quantified. It was in such circumstances, the Apex Court held that, when termination of services for any of the causes enumerated in sub-section (6) of Section 4 of the Act is imperative for withholding payment of gratuity, the statutory right accrued to an employee on his retirement cannot be impaired by reason of a rule which does not have the force of a statute. Therefore, in Jaswant Singh Gill's case (supra) the Apex Court was not dealing with a case in which the gratuity payable to an employee was forfeited on his termination from service for any of the causes enumerated in sub-section (6) of Section 4 of W.P.(C) No.8283/2015 54 the Act or payment of his gratuity was withheld during the pendency of the disciplinary proceedings initiated while he was in service. Similarly, since the delinquent employee was never imposed with the penalty of termination or dismissal from service, the question whether such penalty could be imposed after his superannuation was also not before the Apex Court. Therefore, the judgment of the Apex Court in Jaswant Singh Gill's case (supra) is on an entirely different factual matrix and will not in any manner support the case advanced by the petitioner.

41. In State Bank of India v. Ramalal Bhaskar (2011 (10) SCC 249) a three-Judge Bench of the Apex Court had occasion to consider sub-rule (3) of Rule 19 of the State Bank of India Officers Service Rules, 1992, which is in pari materia with Rule 34.2 of the Coal India Executives' Conduct, Discipline and Appeal Rules, 1978. In the said case, the factual matrix was that, the employee was served with a charge sheet on 22.12.1999 and later he retired from service on 31.1.2000. Along with a letter dated 28.09.2000, the delinquent employee was served with copy of the enquiry report and later he was dismissed from W.P.(C) No.8283/2015 55 service with effect from 15.05.2001. Sub-rule (3) of Rule 19 of SBI Officers Service Rules permits disciplinary proceedings to continue even after the retirement of an employee if those were instituted when the delinquent employee was in service. Then for the purpose of such proceedings the otherwise retired employee will be deemed to be in service and those proceedings shall be continued and concluded as if the employee had continued in service. Thus, such an employee will be deemed to be in service for the limited and specified purpose of continuance and conclusion of the disciplinary proceedings. In the case before the Apex Court, charge sheet was served upon the delinquent employee before his retirement. The proceedings continued after his retirement and were conducted in accordance with relevant rules wherein charges were proved. On that basis punishment of dismissal was imposed. After exhausting the departmental remedies, the delinquent employee filed writ petition before the High Court which was allowed and the order of dismissal was quashed. One question which was deliberated before the Apex Court was as to whether inquiry could continue after the W.P.(C) No.8283/2015 56 retirement of the delinquent employee from service. This question was answered in the affirmative having regard to sub- rule (3) of Rule 19 of the SBI Officers Service Rules. The Apex Court distinguished its earlier judgment in UCO Bank and another v. Rajinder Lal Capoor (2007 (6) SCC 694) on the ground that, in the said case the delinquent officer had already been superannuated on 01.11.1996 and the charge sheet was served only on 13.11.1998, much after his superannuation.

42. In Ramalal Bhaskar's case (supra), the three-Judge Bench of the Apex Court held that, if charge sheet is served before the retirement enquiry can continue even after retirement as per sub-rule (3) of Rule 19 of the SBI Officers Service Rules. As such, there is no merit in the contention that, the enquiry and the order of dismissal were illegal and without jurisdiction. Paras.9 and 10 of the judgment reads thus;

"9. We have perused the decision of this Court in UCO Bank and Another v. Rajinder Lal Capoor (supra) and we find that in the facts of that case the delinquent officer had already superannuated on 01.11.1996 and the charge- sheet was issued after his superannuation on 13.11.1998 and this Court held that the delinquent officer having been W.P.(C) No.8283/2015 57 allowed to superannuate, the charge-sheet, the enquiry report and the orders of the disciplinary authority and the appellate authority must be held to be illegal and without jurisdiction. In the facts of the present case, on the other hand, we find that the charge-sheet was issued on 22.12.1999 when the respondent no.1 was in service and there were clear provisions in Rule 19(3) of the State Bank of India Officers' Service Rules, 1992, that in case disciplinary proceedings under the relevant rules of service have been initiated against an officer before he ceased to be in the Bank's service by the operation of, or by virtue of, any of the rules or the provisions of the rules, the disciplinary proceedings may, at the discretion of the Managing Director, be continued and concluded by the authority by which the proceedings were initiated in the manner provided for in the rules as if the officer continues to be in service, so however, that he shall be deemed to be in service only for the purpose of the continuance and conclusion of such proceedings.
10. We may mention here that a similar provision was also relied on behalf of UCO Bank in UCO Bank and Another v. Rajinder Lal Capoor (supra) in regulation 20(3)
(iii) of the UCO Bank Officers Employees Service Rules, 1979, but this Court held that the aforesaid regulation could be invoked only when the disciplinary proceedings had been initiated prior to the delinquent officer ceased to be in service. Thus, the aforesaid decision of this Court in UCO Bank and Another v. Rajinder Lal Capoor (supra) does W.P.(C) No.8283/2015 58 not support the respondent no.1 and there is no merit in the contention of the counsel for the respondent No.1 that the enquiry and the order of dismissal were illegal and without jurisdiction."

43. In Chairman cum Managing Director, Mahanadi Coal Field Ltd. v. Ravindranath Choudey (2013 (16) SCC

411) the Apex Court, in the context of Rule 29 of the Coal India Executives Conduct, Discipline and Appeal Rules, 1978, had occasion to consider the question as to whether it is permissible in law to withhold payment of gratuity to an employee, even after his superannuation from service, because of the pendency of disciplinary proceedings against him. In the said case, the factual matrix was that, the delinquent officer, while working as Chief General Manager (Production) under Mahanadi Coalfields Ltd. at Burla was issued with a memo containing articles of charges, on 01.10.2007, alleging that there was shortage of stock of coal in Rajmahal Group of Mines which was under his control and an enquiry was proposed to be conducted under Rule 29 of the CDA Rules, 1978. However, during the pendency of the departmental proceeding, he was allowed to retire on 31.07.2010, on attaining W.P.(C) No.8283/2015 59 the age of superannuation. On 21.09.2010, the delinquent submitted application before the Controlling Authority under the Payment of Gratuity Act. The Controlling Authority in its order dated 15.04.2011 held that, the claim of the delinquent for payment of gratuity is premature as the disciplinary proceeding is yet to be concluded. The said order was under challenge in W.P. (C) No. 24835 of 2011 filed before the High Court of Orissa. The learned Single Judge by order dated 21.03.2012 held that the writ petition is not maintainable and the delinquent was relegated to take recourse to the statutory remedy of appeal against the order passed by the Controlling Authority. Being aggrieved, the delinquent filed W.A.No.115 of 2012. Relying on the judgment of the Apex Court in Jaswant Singh Gill's case (supra), the Division Bench of the High Court of Orissa allowed the writ appeal by judgment dated 17.07.2013 (Rabindranath Choubey v. Chairman-Cum-Managing Director, Mahahadi Coalfields Ltd. 2013 (139) FLR 527) holding that, the provisions of the Payment of Gratuity Act and the rules framed thereunder will prevail over the rules framed by the Coal India Ltd. and as such W.P.(C) No.8283/2015 60 withholding payment of gratuity of the delinquent during the pendency of the disciplinary proceeding is obviously illegal. Para.11 of the judgment reads thus;

"11. In the present case, though the disciplinary proceedings against the appellant was initiated prior to attaining the age of superannuation, he retired from service on superannuation and hence the question of imposing a major penalty of removal or dismissal from service would not arise as per the dictum of the Supreme Court in the above decision. In the same way power to withhold payment of gratuity as contained in Rule 34(3) of the Rules, 1978 shall be subject to the provisions of the Payment of Gratuity Act. The statutory right accrued to the appellant to get gratuity thus cannot be impaired by reason of the Rules framed by the Coal India Ltd. which do not have the force of a statute. The above decision of the Supreme Court squarely applies to the facts of the present case. If that be so, respondent No.1 cannot withhold the payment of gratuity to the appellant citing the pendency of the disciplinary proceedings."

44. The aforesaid judgment of the Division Bench of the High Court of Orissa was the subject matter of challenge before the Apex Court in Chairman cum Managing Director, Mahanadi Coal Field Ltd. v. Ravindranath Choudey (2013 (16) SCC 411). In the said judgment the Apex Court noticed that, the Coal India W.P.(C) No.8283/2015 61 Executives Conduct, Discipline and Appeal Rules are not statutory in nature. However, it governs the employees of Mahanadi Coal Field Ltd. The bone of contention before the Apex Court was as to whether the aforesaid CDA Rules are contrary to the provisions of the Payment of Gratuity Act and, therefore, the CDA Rules being non-statutory are to be ignored and the provisions of the Gratuity Act are to be preferred. After referring to the two-Judge Bench judgment in Jaswant Singh Gill's case (supra) and the three- Judge Bench judgment in Ramalal Bhaskar's case (supra) the Apex Court observed that, the question as to whether penalty of dismissal could be imposed after a retirement was not categorically raised or dealt with in Ramalal Bhaskar's case (supra). The Apex Court then proceeded to answer the question as to whether in the scheme of Payment of Gratuity Act, gratuity has to be necessarily released to the concerned employee on his retirement even if departmental proceedings are pending against him. The Apex Court noticed that, Jaswant Singh Gill's case (supra) directly answers this question, that too in the context of the very same CDA Rules. However, it is because of the reason W.P.(C) No.8283/2015 62 that the said judgment proceeds on the basis that after retirement penalty of dismissal cannot be imposed upon the retired employee. If this view is not correct and the imposition of penalty of dismissal is still permissible, employer will get the right to forfeit the gratuity of such an employee in the eventualities provided under sub-section (6) of Section 4 of the Payment of Gratuity Act. The Apex Court noticed that, for invoking clause (a) or (b) of sub-section (6) of Section 4 of the Act, the necessary pre-condition is the termination of service on the basis of departmental enquiry or conviction in a criminal case. This provision would not get triggered if there is no termination of service. In the charge sheet served upon the delinquent, there are very serious allegations of misconduct alleging dishonestly causing coal stock shortage amounting to Rs.31.65 crores, and thereby causing substantial loss to the employer. If such a charge is proved and punishment of dismissal is given thereupon, the provisions of sub-section (6) of Section 4 of the Payment of Gratuity would naturally get attracted and it would be within the discretion of the management to forfeit the gratuity payable to W.P.(C) No.8283/2015 63 the delinquent. As a corollary one can safely say that the employer has right to withhold the gratuity pending departmental inquiry. The Apex Court observed that, this course of action will be available only if the disciplinary authority has necessary powers to impose the penalty of dismissal upon the delinquent even after his retirement. In view of the judgments in Jaswant Singh Gill's case (supra) and Ram Lal Bhaskar's case (supra) matter was referred to a larger Bench, by judgment dated 29.10.2013.

45. As I have already noticed, in Jaswant Singh Gill's case (supra) the Apex Court was not dealing with a case in the employee was terminated from service as the only punishment imposed was forfeiture of his gratuity, under Rule 27 of the Coal India Executives' Conduct Discipline and Appeal Rules, which provides for recovery from gratuity to the extent of loss caused to the company by negligence or breach of orders or trust. Since the delinquent employee was never imposed with the penalty of termination or dismissal from service, the question whether such penalty could be imposed after his superannuation was also not before the Apex Court. However, in Ramalal Bhaskar's case W.P.(C) No.8283/2015 64 (supra) the disciplinary proceedings were initiated against the delinquent employee while he was in service, which were proceeded further in terms of sub-rule (3) of Rule 19 of the State Bank of India Officers Service Rules, 1992, which permits such proceedings to continue even after the retirement of an employee. Such proceedings were concluded after his retirement wherein the charges were proved and the delinquent was imposed with the punishment of dismissal from service. One of the questions which was deliberated before the Apex Court was as to whether inquiry could continue after the retirement of the delinquent employee from service. This question was answered in the affirmative having regard to sub-rule (3) of Rule 19 of the SBI Officers Service Rules, after distinguishing its earlier judgment in UCO Bank and another v. Rajinder Lal Capoor (2007 (6) SCC 694) on the ground that, in the said case the delinquent officer had been charge sheeted much after his superannuation. The Apex Court held that, if charge sheet is served before the retirement enquiry can continue even after retirement as per sub-rule (3) of Rule 19 of the SBI Officers Service Rules and as W.P.(C) No.8283/2015 65 such, there is no merit in the contention of that, the enquiry and the order of dismissal were illegal and without jurisdiction. In the light of the judgment of the three-Judge Bench of the Apex Court in Ramalal Bhaskar's case (supra), it can be concluded that, the disciplinary authority has necessary powers to impose the penalty of dismissal upon the petitioner even after his retirement, based on the disciplinary proceedings continued as per clause (i) of Rule 32 of the FACT Employees (Conduct, Discipline and Appeal) Rules. Further, in view of my finding in Para.36 of this judgment that, clause (ii) of Rule 32 of the CDA Rules is in no way in conflict with the provisions of Section 4 of the Payment of Gratuity Act, the action of the disciplinary authority in withholding payment of gratuity to the petitioner, during the pendency of the disciplinary proceedings initiated pursuant to Ext.P1 memorandum, is perfectly legal.

46. Relying on the judgment of the Apex Court in State of Jharkhand v. Jithendra Kumar Sreevastava (2013 (12) SCC

210) the learned counsel for the petitioner would contend that, based on the provisions under the FACT Employees (Conduct, Discipline and Appeal) Rules, which have no statutory force, the W.P.(C) No.8283/2015 66 petitioner cannot be deprived of his right to receive gratuity under sub-section (1) of Section 4 of the Payment of Gratuity Act, as the aforesaid Rules cannot be termed as 'law' within the meaning of Article 300A of the Constitution of India. In the aforesaid case, the question that arose for consideration of the Apex Court was as to whether, in the absence of any provision in the Bihar Pension Rules, the State Government can withhold a part of pension and/or gratuity during the pendency of departmental/criminal proceedings. In the said case, the factual matrix was that, the delinquent employee was working in the Department of Animal Husbandry and Fisheries. On 16.04.1996, two cases were registered against him under various Sections of Indian Penal Code as well as Prevention of Corruption Act, alleging serious financial irregularities during the years 1990- 1991 and 1991-1992. On 30.01.2002, disciplinary proceedings were initiated against him and during the pendency of those proceedings he retired from service on 31.08.2002 on attaining the age of superannuation. On 25.05.2003, he was disbursed with the General Provident Fund. On 18.03.2004, he was W.P.(C) No.8283/2015 67 sanctioned with 90 percent provisional pension and the remaining 10 percent pension and salary during the period of suspension (30.01.2002 to 30.08.2002) were withheld pending outcome of the criminal cases/departmental inquiry against him. He was also not paid leave encashment and gratuity. After referring to clause

(b) of Rule 43 of the Bihar Pension Rules, the Apex Court concluded that, under the aforesaid provision the State Government has the power to withhold or withdraw pension or any part of it when the pensioner is found to be guilty of grave misconduct either in a departmental proceeding or judicial proceeding. But, the said provision does not empower the State to invoke the said power while the department proceeding or judicial proceeding are pending. This power can be invoked only when the proceedings are concluded finding guilty and not before. Further, the power of withholding leave encashment is not provided under this rule to the State irrespective of the result of the above proceedings. Therefore, the Apex Court held that, on the basis of a circular, issued by the Finance Department which is not having force of law, State cannot withhold even a W.P.(C) No.8283/2015 68 part of pension or gratuity. Paras.13 and 17 of the judgment read thus;

"13. Reading of Rule 43(b) makes it abundantly clear that even after the conclusion of the departmental inquiry, it is permissible for the Government to withhold pension etc. only when a finding is recorded either in departmental inquiry or judicial proceedings that the employee had committed grave misconduct in the discharge of his duty while in his office. There is no provision in the rules for withholding of the pension/gratuity when such departmental proceedings or judicial proceedings are still pending.
xxx xxx xxx xxx
17. It hardly needs to be emphasized that the executive instructions are not having statutory character and, therefore, cannot be termed as "law" within the meaning of aforesaid Article 300A. On the basis of such a circular, which is not having force of law, the appellant cannot withhold even a part of pension or gratuity. As we noticed above, so far as statutory rules are concerned, there is no provision for withholding pension or gratuity in the given situation. Had there been any such provision in these rules, the position would have been different."

47. The judgment of the Apex Court in Jithendra Kumar Sreevastava's case (supra) was not in the context of Section 4 of the Payment of Gratuity Act and the provisions under sub-section W.P.(C) No.8283/2015 69 (6) of Section 4 of the said Act regarding forfeiture of gratuity wholly or partially in the eventualities provided under clauses (a) and (b) of the said sub-section. Therefore, the aforesaid judgment of the Apex Court is on an entirely different factual matrix and will not in any manner support the case advanced by the petitioner.

48. As I have already noticed, a conjoint reading of sub- section (1) and sub-section (6) of Section 4 of the Payment of Gratuity Act make it explicitly clear that, the said provisions by itself provide for forfeiture of gratuity, in cases falling under clause (a) and clause (b) of sub-section (6) of Section 4 of the Act. Further, clause (i) of Rule 32 of the CDA Rules makes it explicitly clear that, the retirement of the employee does not affect the maintainability of the disciplinary proceedings initiated against him while he was in service and clause (ii) of Rule 32 empower the disciplinary authority to withhold payment of gratuity in accordance with sub-section (6) of Section 4 of the Payment of Gratuity Act, during the pendency of such disciplinary proceedings. If the enquiry initiated against the petitioner can be continued, in terms of clause (i) of Rule 32 of the CDA Rules, it W.P.(C) No.8283/2015 70 would necessarily carry with it, the power to pass a consequential order of punishment. Similarly, the power to forfeit the amount of gratuity, to the extent permissible under sub-section (6) of Section 4 of the Act, would be incapable of a meaningful exercise, unless the same is understood to carry with it the power to withhold the payment of such amount pending finalisation of the the disciplinary proceedings initiated while the employee was in service. Therefore, clause (ii) of Rule 32, which enables the disciplinary authority to withhold payment of gratuity of such an employee, during the pendency of such disciplinary proceedings, in accordance with sub-section (6) of Section 4 of the Payment of Gratuity Act, is in no way in conflict with the provisions of Section 4 of the Payment of Gratuity Act.

49. Though, clause (ii) of Rule 32 of the CDA Rules empower the management to withhold payment of gratuity of the delinquent employee, in accordance with sub-section (6) of Section 4 of the Payment of Gratuity Act, during the pendency of the disciplinary proceedings initiated while the employee was in service, but the said provision does not empower the management to withhold the leave encashment or terminal W.P.(C) No.8283/2015 71 benefits other than gratuity payable to the employee. In such circumstances, the respondents shall consider the request made by the petitioner in Exts.P3 and P4 representations and disburse the leave encashment and terminal benefits other than gratuity payable to him, without further delay.

In the result, the challenge made in this writ petition against the disciplinary proceedings initiated against the petitioner based on Ext.P1 memorandum and also the challenge against the action of the respondents in withholding the gratuity payable to him are rejected. The writ petition is disposed of directing the respondents to consider the request made by the petitioner in Exts.P3 and P4 representations and disburse the leave encashment and terminal benefits other than gratuity payable to him, within a period of one month from the date of receipt of a certified copy of this judgment.

No order as to costs.

Sd/-

ANIL K. NARENDRAN, JUDGE JV