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 1, Cited by 5]

Jharkhand High Court

Ramchandra Singh vs State Of Jharkhand & Ors on 28 April, 2009

                 IN THE HIGH COURT OF JHARKHAND AT RANCHI
                           W.P.(S) No.5645 of 2007

                 Ramchandra Singh                                  ...................Petitioner
                                     Versus
                 The State of Jharkhand & Others                   ......................Respondents.

          CORAM :       HON'BLE MR.JUSTICE AJIT KUMAR SINHA

                For the Petitioner         :        Mr. Rajesh Kumar, Advocate
                For the Respondents        :        Mr. Sumir Prasad, S.C. (Mines)
                                   -------------------
          C.A.V. on 22.04.2009                           Pronounced on 28.04.2009

                                                ORDER

05/ 28.04.2009

In the instant writ application the petitioner prays for following reliefs:-

A. The petitioner prays for issuance of an appropriate writ, order or direction commanding upon the respondents for quashing an order dated 04.06.2007 bearing memo No.1230 whereby and whereunder the Chief Engineer, Minor Irrigation Department, Ranchi reduced the pay scale of the petitioner without any rhyme or reason and directed the Executive Engineer, Dumka that he will act accordingly and it is also mentioned that if it is found in future excess payment has been made on the basis of financial upgradation then the excess amount will be recovered in one time and against that no appeal will lie either before the Government or before any Court of law. It is also mentioned that no arrear payment will be made of before 15.11.2000.

B. The petitioner further prays for issuance of an appropriate writ, order or direction commanding upon the respondents for quashing the Office order dated 26.06.2007 as contained in memo No.545 whereby and whereunder petitioner's pay scale has been reduced by the Executive Engineer, Dumka on the basis of letter issued by the Chief Engineer, Minor irrigation Department, Ranchi vide memo No.1230 dated 04.06.2007.

C. The petitioner further prays for issuance of an appropriate writ, order or direction commanding upon the respondents to grant benefits of the A.C.P. scheme while completing the services of 12 years/24 years and is entitled to pay scale of Rs.4500-7000/ 5000-8000 and also pay the differences on arrear with interest on the basis of benefits of A.C.P. D. The petitioner further prays for issuance of an appropriate writ, order or direction commanding upon the respondents to re-fix the pension on the pay scale of 5000-8000 for which petitioner is entitled.

E. The petitioner further prays for issuance of an appropriate writ, order or direction commanding upon the respondents forthwith payment of differences of salary with interest in between 01.04.1991 to 31.03.1997 in 2 which petitioner had got the pay scale of 1320-2040 but junior to the petitioner had received the pay scale of 1400-2300.

F. The petitioner further prays of issuance of an appropriate writ, order or direction commanding upon the respondents to pay forthwith the arrear salary of Rs.24,920/- with interest in between 01.04.1997 to 14.11.2000 due to approved pay scale of driver grade-I i.e. 4000-6000/- w.e.f. 01.01.1996.

2. Initially the petitioner had preferred a Writ Petition (S) No.713 of 2003 challenging the decision of the respondent whereby pay scale of the petitioner was fixed at a lower scale. It further challenged the direction issued for excess amount from the petitioner. This Court while disposing of the Writ Petition vide order dated 17.6.2003 directed that the petitioner would be entitled to pension and other benefits in accordance with law on the pay scale last drawn by him. He was also given liberty to file writ petition in case of any further grievance. Again a Writ Petition (S) No.6900 of 2006 was filed to grant him the benefit of A.C.P. claim and also to pay the difference of arrears of pay and to revise/refix the pension. The petitioner was again given liberty to file representation before the Chief Engineer. A Screening Committee was constituted at the level of Chief Engineer and the matter was considered and investigated and it was found that from 01.01.1996 the revised pay scale of Rs.4000-6000/- was sanctioned in case of petitioner whereas from 01.01.1996 for others the pay scale sanctioned was Rs.3050-4590/-. It was also decided that the first A.C.P. benefit was given with effect from 09.08.1999 in the pay scale of Rs.3200-4900/- as per the decision taken by the Committee constituted by the Finance Department on 14.3.2002 and further with effect from 9.8.99 the pay scale of Rs.4000-6000/- was also sanctioned modifying the earlier pay scale. It also indicated that in case if it is found that if any payment has been made in excess the same shall be recovered. Finally an Office order was issued to that effect on 26.6.2007 indicating that the dues shall be paid from 15.11.2000.

3. In the instant case the benefit was given to the petitioner provisionally of first and second A.C.P. with effect from 9.8.99 on the pay scale of Rs.3200- 4900/- and 4000-6000/- respectively in accordance with the guidelines issued by the Finance Department on the completion of 12/24 years of service on the post of Truck Driver. There was no scale of Truck Driver of Rs.4000-6000/- on 01.01.1996. Thus the order passed by the Chief Engineer appears to be in accordance with the rules.

4. In the counter affidavit the respondents have also submitted that in view of the recent order of the Karmik & Administrative Reforms Department, letter No.4411 dated 20.8.2007 the pay scale was being revised and it has been 3 decided by the Government to enhance the scale of Rs.4000-6000/- as first A.C.P. and 4500-7000/- as second A.C.P.

5. The respondent in the counter-affidavit at para-11 have stated as under:-

"11. That as against the statement made in para I.D of the writ petition, it is stated that the pension of the petitioner has been fixed on the scale Rs.4000- 6000/-, but it is likely to be revised on the recent order of the Karmik, Administrative Reforms Department, Govt. of Jharkhand letter No. 4411 dated 20.8.2007 since the scale of the 1st A.C.P. and 2nd A.C.P. has been revised as Rs.4000-6000/- and 4500-7000/- respectively for the driver appointed on regular establishment vide above referred letter, the Chief Engineer sought the proposal for the revision of his earlier letter No. 1230 dated 4.6.2007, and sent his letter No. 2206 dtd. 29.10.2007 to the Executive Engineer, therefore, the proposal has been sent in this regard by the E.E.M.I. Division, Dumka vide letter No. 89 dated 29.1.08 to Superintendent Engineer, Minor Irrigation Circle, Dumka."

6. This is further reiterated in several subsequent paragraphs of the counter- affidavit. Thus it will be evident that the petitioner in any case is admittedly entitled to 1st A.C.P. and 2nd A.C.P. in the revised pay scale of Rs.4000-6000 and Rs.4500-7000/- respectively w.e.f. 9.8.99 and accordingly the arrears should be calculated and paid to the petitioner. As regard the impugned letter issued by the Chief Engineer, dated 4.6.2007 vide Memo No. 1230 which is under challenge the same has been addressed to the Accountant General, Jharkhand for reducing the pay scale and further it has been ordered that excess amount if paid should be recovered.

7. The aforesaid letter has been issued on 4.6.2007 i.e. after five years of retirement of the petitioner and the law in this regard is well settled. The Full Bench of this Hon'ble Court in 2007(4) JLJR page 459 (Laxman Prasad Gupta vs. The State of Jharkhand & Ors.) at paragraph 20 held as under:-

"20. In view of the above discussion, we come to the following conclusion. To sum up:-
"In the light of the absence of any material to show that the excess amount was received by the petitioner on mis-representation, collusion, fraud or negligence, the said excess amount cannot be recovered out of the retiral dues, after retirement, without following the procedure contemplated under Rule 43(b) of the Bihar Pension Rules. In this case the said procedure, which is mandatory, has not been followed. Therefore, the action of the respondents for recovery of the amount from the retiral dues is not valid in law."
4

8. Considering the aforesaid facts and circumstance of the case the respondents are directed not to recover any amount in excess already paid and if already recovered the same shall be refunded to the petitioner. The respondents are further directed to compute the arrears based on the revised pay scale as admitted in their own counter-affidavit and also revise the pension accordingly.

9. This writ petition is accordingly allowed to the extent of the aforesaid direction without any order as to costs.

Jharkhand High Court, Ranchi                          (Ajit Kumar Sinha, J.)
Dated : 28.04.2009
NKC /D.S./N.A.F.R.