Punjab-Haryana High Court
Smt. Darshana vs State Of Haryana And Others on 25 October, 2024
Neutral Citation No:=2024:PHHC:136383
CWP No.28995 of 2024
1
IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH
CWP No.28995 of 2024
Date of decision: 25.10.2024
Darshana
....Petitioner
Versus
State of Haryana and others
....Respondents
CORAM: HON'BLE MR. JUSTICE NAMIT KUMAR
Present: Mr. Urveesh Ojasvi, Advocate
for the petitioner (through video conference)
Mr. Saurabh Mohunta, DAG, Haryana.
NAMIT KUMAR J. (Oral)
1. The petitioner has filed the instant petition seeking a writ of mandamus, directing the respondents to count the past service of her deceased husband from 01.01.1986 to 01.09.1992 on daily wages towards qualifying service for computation of pension and other benefits along with interest @ 18% per annum.
2. The brief facts of the case, as have been pleaded, in the petition are that the husband of the petitioner, namely Sh. Subhash, was working on daily wages as Safai Karamchari with respondent No.3 i.e. Municipal Committee, Hisar (now Municipal Corporation) w.e.f.
01.01.1986 to 01.09.1992. Thereafter, his services were regularised vide order dated 08.10.1992. Later on, as per directions of the Government of Haryana, the Water Supply and Sewerage Department had been transferred from Municipal Committee, Hisar to Public Health Engineering Department, Hisar and services of the husband of the 1 of 20 ::: Downloaded on - 16-11-2024 07:32:06 ::: Neutral Citation No:=2024:PHHC:136383 CWP No.28995 of 2024 2 petitioner had been transferred from Municipal Committee, Hisar to Public Health Engineering Department, Hisar, vide memo dated 12.04.1993. Thereafter, the husband of the petitioner unfortunately died on 26.06.2012 and his retiral benefits such as gratuity, family pension etc. had been paid by the office of the Principal Accountant General (A &E), Haryana, Chandigarh in the year 2012. It is the case of the petitioner that she requested the respondents to count the daily wages services with effect from 01.01.1986 to 01.09.1992 rendered by the husband of the petitioner towards pensionary benefits so that she may get revised pension and arrears accrued thereupon, but no action was taken by the respondents. A legal notice under Section 80 CPC was served upon the respondents on 19.04.2021, which has been replied by the respondents vide letter dated 03.06.2021, wherein it has been stated that no record of the husband of the petitioner as daily wager Safai Karamchari in the office of Municipal Committee, Hisar with effect from 01.01.1986 to 01.09.1992 was found in his service book. A photostat copy of the service book has been annexed as Annexure P-8, with the petition. Thereafter, the petitioner filed a civil suit before the civil courts at Hisar for claiming the aforesaid benefit. However, the said suit was withdrawn by the petitioner vide order dated 25.01.2023.
Hence this writ petition.
3. Learned counsel for the petitioner submits that the service rendered by the husband of the petitioner from 01.01.1986 to 01.09.1992 with the Municipal Committee, Hisar is liable to be counted 2 of 20 ::: Downloaded on - 16-11-2024 07:32:07 ::: Neutral Citation No:=2024:PHHC:136383 CWP No.28995 of 2024 3 for the purpose of pension and other benefits. However, the same has wrongly not been taken into consideration by the respondents and therefore, the action of the respondents is totally illegal and arbitrary.
4. Per contra, learned State counsel, on receipt of advance copy of the writ petition, submits that firstly, the writ petition is liable to be dismissed on the ground of delay and latches because of the fact that the relief which is being claimed in the present petition was available to the husband of the petitioner when he was in service upto the year 2012, and he never raised the said issue during his service period and the wife of the petitioner, at this stage, is estopped from claiming the said benefit and that too, at this belated stage, therefore, the same is liable to be dismissed on the ground of delay and latches.
5. I have heard counsel for the parties and peruse the record with their able assistance.
6. The case set up by the petitioner is that the husband of the petitioner has served the Municipal Committee, Hisar as daily wager Safai Karamchari w.e.f. 01.01.1986 to 01.09.1992, and thereafter his services were regularised vide order dated 08.10.1992 and later on he died on 26.06.2012. A legal notice dated 19.04.2021, under Section 80 CPC was served by the petitioner, claiming counting of service from 01.01.1986 to 01.09.1992, for the purpose of pension and other benefits and the same was replied by the respondents, vide memo dated 3 of 20 ::: Downloaded on - 16-11-2024 07:32:07 ::: Neutral Citation No:=2024:PHHC:136383 CWP No.28995 of 2024 4 03.06.2021, which reads as under:-
"Ref:- Your Office Legal Notice dated 19.04.2021.
It is submitted that Late Sh. Subhash S/o Sh. Mangu Ram was appointed as Safai Mazdoor vide Order Dated 31/08/1992 passed by Administrator, Municipal Corporation, Hisar and joined on 12/10/1992 in office of Municipal Corporation, Hisar. He was transferred from MC, Hisar to Executive Engineer, Public Health Division No. 1, Hisar on 12/04/1993 vide as per direction of Government. As per your office Legal Notice, he was on daily wages from January 1986 to 01/09/1992. But no record of above named official working as daily wages in the Office of MC, Hisar w.e.f January 1986 to 01/09/1992 was found in his Service Book.
D/A- Photocopy of Joining Record of Service Book.
Executive Engineer"
7. It was stated in the said reply that no record of the husband of the petitioner working as a daily wager Safai Karamchari in the office of Municipal Committee Hisar w.e.f. 01.01.1986 to 01.09.1992 was found in his service book. A perusal of the service book of the husband of the petitioner, which has been attached with the present petition as Annexure P-8, would show that there is no entry of the service rendered by the husband of the petitioner w.e.f. 01.01.1986 to 01.09.1992 and the first entry in the service book is of the appointment of the husband of the petitioner as Safai Majdur in the pay scale of Rs.750-940 vide order 4 of 20 ::: Downloaded on - 16-11-2024 07:32:07 ::: Neutral Citation No:=2024:PHHC:136383 CWP No.28995 of 2024 5 dated 31.08.1992 and his date of appointment has been mentioned as 12.10.1992. Admittedly, the petitioner had earlier filed a civil suit claiming the said relief, however, the same was withdrawn by the petitioner by filing an application before the Civil Court to withdraw the suit on technical ground reserving her right to file afresh before the High Court. The disputed question of fact that arises in the present petition is with regard to services rendered by the husband of the petitioner from 01.01.1986 to 01.09.1992 and the said question would have been adjudicated in the suit only by leading cogent evidence to this effect before the trial Court, however, the petitioner chose to withdraw the said civil suit. Even otherwise, the cause of action for counting the said period arose to the husband of the petitioner when he was in service till the year 2012, however, there is nothing on record to show that he ever agitated the said claim before the department. The legal notice dated 19.04.2021 attached with the present petition as Annexure P-6 which has been issued after a period of 09 years of the death of the husband of the petitioner which has been replied by the department by stating that no such record of his service from 01.01.1986 to 01.09.1992, with the Municipal Committee, Hisar, is available in the service book. There is an unexplained delay in filing the present petition for redressal of grievance.
8. The Hon'ble Supreme Court in "Yunus (Baboobhai) A Hamid Padvekar vs State of Maharashtra Through its Secretary and others", 2009(2) SCT 24, while referring to the issue of delay and 5 of 20 ::: Downloaded on - 16-11-2024 07:32:07 ::: Neutral Citation No:=2024:PHHC:136383 CWP No.28995 of 2024 6 latches, had held as follows:-
"8. Delay or laches is one of the factors which is to be borne in mind by the High Courts when they exercise their discretionary powers under Article 226 of the Constitution of India, 1950 (in short the 'Constitution'). In an appropriate case the High Court may refuse to invoke its extraordinary powers if there is such negligence or omission on the part of the applicant to assert his right as taken in conjunction with the lapse of time and other circumstances, causes prejudice to the opposite party. Even where fundamental right is involved the matter is still within the discretion of the Court as pointed out in Durga Prasad v. Chief Controller of Imports and Exports (AIR 1970 SC 769). Of course, the discretion has to be exercised judicially and reasonably.
9. What was stated in this regard by Sir Barnes Peacock in Lindsay Petroleum Company v. Prosper Armstrong Hurde etc. (1874) 5 PC 221 at page 239 was approved by this Court in Moon Mills Ltd. v. Industrial Courts (AIR 1967 SC 1450) and Maharashtra State Transport Corporation v. Balwant Regular Motor Service (AIR 1969 SC 329), Sir Barnes had stated:
"Now the doctrine of laches in Courts of Equity is not an arbitrary or technical doctrine. Where it would be practically unjust to give a remedy either because the party has, by his conduct done that which might fairly be regarded as equivalent to a waiver of it, or where by his conduct and neglect he has though perhaps not waiving that remedy, yet put the other party in a situation in which it would not be reasonable to place him if the remedy were afterwards to be asserted, in either of these cases, lapse of time and delay are most material. But in every case, if an argument against relief, which otherwise would be just, if founded
6 of 20 ::: Downloaded on - 16-11-2024 07:32:07 ::: Neutral Citation No:=2024:PHHC:136383 CWP No.28995 of 2024 7 upon mere delay, that delay of course not amounting to a bar by any statute of limitation, the validity of that defence must be tried upon principles substantially equitable. Two circumstances always important in such cases are, the length of the delay and the nature of the acts done during the interval which might affect either party and cause a balance of justice or injustice in taking the one course or the other, so far as relates to the remedy."
10. It would be appropriate to note certain decisions of this Court in which this aspect has been dealt with in relation with Article 32 of the Constitution. It is apparent that what has been stated as regards that Article would apply, a fortiori, to Article 226. It was observed in R.N Bose v. Union of India (AIR 1970 SC 470) that no relief can be given to the petitioner who without any reasonable explanation approaches this Court under Article 32 after inordinate delay. It was stated that though Article 32 is itself a guaranteed right, it does not follow from this that it was the intention of the Constitution makers that this Court should disregard all principles and grant relief in petitions filed after inordinate delay.
11. It was stated in State of M.P. v. Nandlal (AIR 1987 SC 251) that the High Court in exercise of its discretion does not ordinarily assist the tardy and the indolent or the acquiescent and the lethargic. If there is inordinate delay on the part of the petitioner and such delay is not satisfactorily explained, the High Court may decline to intervene and grant relief in exercise of its writ jurisdiction. It was stated that this rule is premised on a number of factors. The High Court does not ordinarily permit a belated resort to the extraordinary remedy because it is likely to cause confusion and public inconvenience and bring in its trail new injustices, and if 7 of 20 ::: Downloaded on - 16-11-2024 07:32:07 ::: Neutral Citation No:=2024:PHHC:136383 CWP No.28995 of 2024 8 writ jurisdiction is exercised after unreasonable delay, it may have the effect of inflicting not only hardship and inconvenience but also injustice on third parties. It was pointed out that when writ jurisdiction is invoked, unexplained delay coupled with the creation of third party rights in the meantime is an important factor which also weighs with the High Court in deciding whether or not to exercise such jurisdiction.
12. In view of the aforesaid position we are not inclined to interfere in this appeal which is dismissed accordingly."
9. Further the Hon'ble Supreme Court in State of Uttaranchal and another v. Sri Shiv Charan Singh Bhandari and others, 2013(6) SLR 629, while considering the issue regarding delay and laches and referring to earlier judgments on the issue, opined that repeated representations made will not keep the issues alive. A stale or a dead issue/dispute cannot be revived even if such a representation has been decided either by the authority or by getting a direction from the court as the issue regarding delay and laches is to be decided with reference to original cause of action and not with reference to any such order passed. Delay and laches on the part of a government servant may deprive him of the benefit which had been given to others. Article 14 of the Constitution of India, in a situation of that nature, will not be attracted as it is well known that law leans in favour of those who are alert and vigilant. Even equality has to be claimed at the right juncture and not on expiry of reasonable time. Even if there is no period prescribed for filing the writ petition under Article 226 of the 8 of 20 ::: Downloaded on - 16-11-2024 07:32:07 ::: Neutral Citation No:=2024:PHHC:136383 CWP No.28995 of 2024 9 Constitution of India, yet it should be filed within a reasonable time. An order promoting a junior should normally be challenged within a period of six months or at the most in a year of such promotion. Though it is not a strict rule, the courts can always interfere even subsequent thereto, but relief to a person, who allows things to happen and then approach the court and puts forward a stale claim and try to unsettle settled matters, can certainly be refused on account of delay and laches. Any one who sleeps over his rights is bound to suffer. An employee who sleeps like Rip Van Winkle and got up from slumber at his own leisure, deserves to be denied the relief on account of delay and laches. Relevant paragraphs from the aforesaid judgment are extracted below:
"13. We have no trace of doubt that the respondents could have challenged the ad hoc promotion conferred on the junior employee at the relevant time. They chose not to do so for six years and the junior employee held the promotional post for six years till regular promotion took place. The submission of the learned counsel for the respondents is that they had given representations at the relevant time but the same fell in deaf ears. It is interesting to note that when the regular selection took place, they accepted the position solely because the seniority was maintained and, thereafter, they knocked at the doors of the tribunal only in 2003. It is clear as noon day that the cause of action had arisen for assailing the order when the junior employee was promoted on ad hoc basis on 15.11.1983. In C. Jacob v. Director of Geology and Mining and another, (2008) 10 SCC 115, a two-Judge Bench was dealing with the concept of representations and the directions issued by the court or tribunal to consider the representations and
9 of 20 ::: Downloaded on - 16-11-2024 07:32:07 ::: Neutral Citation No:=2024:PHHC:136383 CWP No.28995 of 2024 10 the challenge to the said rejection thereafter. In that context, the court has expressed thus:-
"Every representation to the Government for relief, may not be replied on merits. Representations relating to matters which have become stale or barred by limitation, can be rejected on that ground alone, without examining the merits of the claim. In regard to representations unrelated to the Department, the reply may be only to inform that the matter did not concern the Department or to inform the appropriate Department. Representations with incomplete particulars may be replied by seeking relevant particulars. The replies to such representations, cannot furnish a fresh cause of action or revive a stale or dead claim."
14. XXXX XXXX XXXX XXXX
15. XXXX XXXX XXXX XXXX
16. XXXX XXXX XXXX XXXX
17. In Bharat Sanchar Nigam Limited v. Ghanshyam Dass (2) and others, (2011) 4 SCC 374, a three-Judge Bench of the Hon'ble Supreme Court reiterated the principle stated in Jagdish Lal v. State of Haryana, (1997) 6 SCC 538 and proceeded to observe that as the respondents therein preferred to sleep over their rights and approached the tribunal in 1997, they would not get the benefit of the order dated 7.7.1992.
18. In State of T. N. vs. Seshachalam, (2007) 10 SCC 137, the Hon'ble Supreme Court, testing the equality clause on the bedrock of delay and laches pertaining to grant of service benefit, has ruled thus:-
"... filing of representations alone would not save the period of limitation. Delay or laches is a relevant factor for a court of law to determine the 10 of 20 ::: Downloaded on - 16-11-2024 07:32:07 ::: Neutral Citation No:=2024:PHHC:136383 CWP No.28995 of 2024 11 question as to whether the claim made by an applicant deserves consideration. Delay and/or laches on the part of a government servant may deprive him of the benefit which had been given to others. Article 14 of the Constitution of India would not, in a situation of that nature, be attracted as it is well known that law leans in favour of those who are alert and vigilant."
19. XXXX XXXX XXXX XXXX
20. In New Delhi Municipal Council v. Pan Singh and others, (2007) 9 SCC 278, the Hon'ble Supreme Court has opined that though there is no period of limitation provided for filing a writ petition under Article 226 of the Constitution of India, yet ordinarily a writ petition should be filed within a reasonable time. In the said case the respondents had filed the writ petition after seventeen years and the court, as stated earlier, took note of the delay and laches as relevant factors and set aside the order passed by the High Court which had exercised the discretionary jurisdiction.
10. In a recent judgment by the Division Bench of this Court in "Ram Kumar vs State of Haryana and others", 2022 (3) SCT 346, while rejecting the claim of the petitioner for counting of his ad hoc service, for the purpose of seniority/pension and regularization in service on completion of 02 years as per policy, held that the petition filed by him suffered from gross, inordinate and unexplained delay in approaching the High Court. In the said judgment, it has been held as under:-
"10. What we wish to emphasize, in particular, is that 11 of 20 ::: Downloaded on - 16-11-2024 07:32:07 ::: Neutral Citation No:=2024:PHHC:136383 CWP No.28995 of 2024 12 services of the appellant were regularized w.e.f. 01.04.1997. And, he was assigned a specific seniority position in the cadre. Whereafter, he continued to serve the department for nearly twenty five years, before attaining the age of superannuation in January, 2022. Needless to assert that during all these years, he availed all admissible benefits, promotions, and retired as Inspector. Thus, it rather appears that institution of the petition by the appellant was speculative and an attempt to resurrect a stale and dead claim. The Supreme Court, in New Delhi Municipal Council v. Pan Singh & Ors., 2007(9) SCC 278, observed:
"15. There is another aspect of the matter which cannot be lost sight of. Respondents herein filed a Writ Petition after 17 years. They did not agitate their grievances for a long time. They, as noticed herein, did not claim parity with the 17 workmen at the earliest possible opportunity. They did not implead themselves as parties even in the reference made by the State before the Industrial Tribunal. It is not their case that after 1982, those employees who were employed or who were recruited after the cut-off date have been granted the said scale of pay. After such a long time, therefore, the Writ Petitions could not have been entertained even if they are similarly situated. It is trite that the discretionary jurisdiction may not be exercised in favour of those who approach the Court after a long time. Delay and laches are relevant factors for exercise of equitable jurisdiction. See Govt. of W.B. v. Tarun K. Roy And Others [(2004) 1 SCC 347], Chairman, U.P. Jal Nigam & Anr. v. Jaswant 12 of 20 ::: Downloaded on - 16-11-2024 07:32:07 ::: Neutral Citation No:=2024:PHHC:136383 CWP No.28995 of 2024 13 Singh And Anr. [2006 (12) SCALE 347] and Karnataka Power Corpn. Ltd. through its Chairman & Managing Director and Another v. K. Thangappan and Another [(2006) 4 SCC 322]"
11. Similarly, in Jagdish Lal & Ors. v. State of Haryana & Ors., (1997) 6 SCC 538, it was held by the Supreme Court:
"That apart, as this Court has repeatedly held, the delay disentitles the party to the discretionary relief under Article 226 or 32 of the Constitution. It is not necessary to reiterate all catena of precedents in this behalf. Suffice it to state that the appellant kept sleeping over their rights for long and elected to wake up when they had the impetus from Vir Pal Chauhan and Ajit Singh's ratios..................... Therefore, desperate attempts of the appellants to re-do the seniority had by them in various cadres/grades though in the same services according to 1974 Rules or 1980 Rule, are not amenable to judicial review at this belated stage...."
12. In the wake of the position as sketched out above, we are dissuaded to interfere with the impugned order and judgment rendered by the learned single Judge. The appeal being bereft of merit is, accordingly, dismissed."
11. The Co-ordinate Bench of this Court in "Prem Nath and others vs State of Punjab and others", 2018(2) SCT 687, while rejecting the claim of additional increments of acquisition of higher qualifications has held as under:-
"3. It is the case set up on behalf of the petitioners that they had all been appointed before 19.02.1979 and had even improved/acquired higher qualifications before 13 of 20 ::: Downloaded on - 16-11-2024 07:32:07 ::: Neutral Citation No:=2024:PHHC:136383 CWP No.28995 of 2024 14 19.02.1979 and as such there would be no difference between the employees working with the Punjab Government, holding corresponding post and the employees like the petitioners who have worked for Punjab Privately Managed Recognised Aided Schools. It is also the assertion made by counsel representing the petitioners that their claim would be covered in terms of decision dated 02.07.2013 rendered by this Court in a bunch of writ petitions including CWP No.8083 of 1989 titled as Radha Krishan Narang and others vs. State of Punjab and others.
4. Having heard counsel for the petitioners at length, this Court is of the considered view that the claim of the petitioners would not require any consideration on merits and the writ petition deserves to be dismissed on the sole ground of delay and laches.
5. Placed on record and appended at Annexure P-1 are the particulars of the petitioners. The tabulation at Annexure P-1 would show that all the petitioners stand retired on various dates between the years 1995 to 2012. Out of 32 petitioners in all, 22 petitioners superannuated more than 10 years back.
6. There is no justification coming forth as regards the inordinate delay in having approached the Writ Court. There is also no explanation put forth by the petitioners as to why the claim raised in the instant petition was not agitated by the petitioners while they were in service. The entire thrust of the submissions advanced by counsel is that similarly situated employees had approached this Court and have been granted releif.
7. The issue regarding delay in invoking the extraordinary writ jurisdiction under Article 226 of the 14 of 20 ::: Downloaded on - 16-11-2024 07:32:07 ::: Neutral Citation No:=2024:PHHC:136383 CWP No.28995 of 2024 15 Constitution of India was considered by the Hon'ble Supreme Court in Chairman, U.P. Jal Nigam and another v. Jaswant Singh and another (2006)11 SCC 464. In such case, certain employees raised the issue that they were not liable to be retired at the age of 58 years but should be permitted to continue in service till they attain the age of 60 years. Such employees were still in service when the writ petitions were filed. The writ petitions were ultimately allowed. Placing reliance upon such judgment, some of the employees, who had already superannuated, filed writ petitions seeking the same benefit. Even such petitions were allowed by the High Court in terms of following the earlier judgment. The judgment of the High Court was challenged before the Apex Court and wherein while referring to earlier judgments in Rup Diamonds v. Union of India, (1989)2 SCC 356; "Jagdish Lal v. State of Haryana, (1997)6 SCC 538 and Government of West Bengal v. Tarun K. Roy, (2004)1 SCC 347, it was opined that persons who approached the Court at a belated stage placing reliance upon the order passed in some other case earlier, can be denied the discretionary relief on the ground of delay and laches. The relevant observations made by the Supreme Court are contained in Paras 5, 6 and 16 of the judgment and are extracted here under:-
"5. So far as the principal issue is concerned, that has been settled by this court. Therefore, there is no quarrel over the legal proposition. But the only question is grant of relief to such other persons who were not vigilant and did not wake up to challenge their retirement and accepted the same but filed writ petitions after the judgment of this court in Harwindra Kumar v. Chief Engineer, Karmik, (2005) 13 SCC 300. Whether they are entitled to same relief or 15 of 20 ::: Downloaded on - 16-11-2024 07:32:07 ::: Neutral Citation No:=2024:PHHC:136383 CWP No.28995 of 2024 16 not? Therefore, a serious question that arises for consideration is whether the employees who did not wake up to challenge their retirement and accepted the same, collected their post-retirement benefits, can such persons be given the relief in the light of the subsequent decision delivered by this court?
6. The question of delay and laches has been examined by this court in a series of decisions and laches and delay has been considered to be an important factor in exercise of the discretionary relief under Article 226 of the Constitution. When a person who is not vigilant of his rights and acquiesces with the situation, can his writ petition be heard after a couple of years on the ground that same relief should be granted to him as was granted to person similarly situated who was vigilant about his rights and challenged his retirement which was said to be made on attaining the age of 58 years. A chart has been supplied to us in which it has been pointed out that about 9 writ petitions were filed by the employees of the Nigam before their retirement wherein their retirement was somewhere between 30.6.2005 and 31.7.2005. Two writ petitions were filed wherein no relief of interim order was passed. They were granted interim order. Thereafter a spate of writ petitions followed in which employees who retired in the years 2001, 2002, 2003, 2004 and 2005, woke up to file writ petitions in 2005 and 2006 much after their retirement. Whether such persons should be granted the same relief or not?
xx xx xx
16. Therefore, in case at this belated stage if similar relief is to be given to the persons who have not approached the court that will unnecessarily overburden the Nigam and the Nigam will completely collapse with the liability of payment to these persons in terms 16 of 20 ::: Downloaded on - 16-11-2024 07:32:07 ::: Neutral Citation No:=2024:PHHC:136383 CWP No.28995 of 2024 17 of two years' salary and increased benefit of pension and other consequential benefits. Therefore, we are not inclined to grant any relief to the persons who have approached the court after their retirement. Only those persons who have filed the writ petitions when they were in service or who have obtained interim order for their retirement, those persons should be allowed to stand to benefit and not others."
[Emphasis supplied]
8. The issue of delay was also dealt with by this Court in Tarsem Pal vs. Punjab State Power Corporation Limited and others, 2013 (3)SLR 314. In the case of Tarsem Pal(supra), the petitioner was serving as a Clerk with the respondent-Corporation and had retired on 31.03.2005. Claim in the writ petition was to grant to him the benefit of proficiency set up in the pay scale on completion of 23 years of service from the due date as per policy of the Corporation. During the service career, he had not agitated the claim for increments. For the first time, such claim had been made on 28.02.2005 i.e. just one month prior to superannuation. While non-suiting the petitioner on account of delay and laches it was held as follows:-
"11. In the aforesaid judgments, it has been clearly laid down that discretionary relief in a writ jurisdiction is available to a party who is alive of his rights and enforces the same in court within reasonable time. The judgment in another case does not give a cause of action to file a writ petition at a belated stage seeking the same relief. Such petitions can be dismissed on account of delay and laches. As has already been noticed above in the present case as well, the petitioner joined service in the year 1965 and retired in 17 of 20 ::: Downloaded on - 16-11-2024 07:32:07 ::: Neutral Citation No:=2024:PHHC:136383 CWP No.28995 of 2024 18 the year 2005, but raised the issue regarding benefit of proficiency step up in the pay scale on completion of 23 years of service from the due date more than five years after his retirement referring to a judgment of this court and filed the petition claiming the same relief.
12. The petitioner retired from service on 31.3.2005 and the claim pertaining to the benefit of proficiency step up, which may be admissible to the petitioner during his service career, was sought to be raised more than five years after his retirement, the claim made at such a late stage deserves to be dismissed on account of delay and laches only. The petitioner could raise a grievance about the pay scales admissible to him or the last pay drawn by him within a reasonable time after his retirement. He cannot be permitted to raise the same at any time on the plea that the same is recurring cause of action.
13. Considering the enunciation of law, as referred to above, in my opinion, the petitioner herein is not entitled to the relief prayed for and the petition deserves to be dismissed merely on account of delay and laches."
9. At this stage, counsel appearing for the petitioners would make an attempt to overcome the obstacle of delay by placing reliance upon a Full Bench Judgment of this Court in Saroj Kumar vs. State of Punjab, 1998(3) SCT 664. Counsel would argue that as per dictum laid down in Saroj Kumar's case(supra), matters of pay fixation involve a recurring cause of action and as such, writ petitions for such claim cannot be dismissed on the ground of delay and laches and the Court at the most, may restrict the arrears upto 38 months from the date of filing of the petition and disallow the arrears 18 of 20 ::: Downloaded on - 16-11-2024 07:32:07 ::: Neutral Citation No:=2024:PHHC:136383 CWP No.28995 of 2024 19 for the period for which even a suit had become time barred.
10. The reliance placed by counsel upon the judgment in Saroj Kumar's case, is wholly misplaced. The observations and aspect of delay in Saroj Kumar's case, were in the light of the judgment of the Supreme Court in M.R. Gupta vs. Union of India and others, 1995(4) RSJ
502. In M.R. Gupta's case(supra), it had been categorically held that so long as an employee "is in service" a fresh cause of action arises every month when he is getting his monthly salary on the basis of a wrong calculation made contrary to rules. It was further held that the claim to be awarded the correct salary on the basis of a proper pay fixation "is a right which subsists during the entire tenure of service".
11. In the present case, however the petitioners choose not to agitate their claim while in service. It is much subsequent to their superannuation that they have woken up and seek to gain impetus from certain decisions that may have been rendered in the case of similarly situated employees.
12. Considering the dictum of law as laid down in Chariman, U.P. Jal Nigam's case (supra), the petitioners herein are not entitled to any releif as prayed for and the petition deserves to be dismissed on the sole ground of delay and laches.
13. Ordered accordingly."
12. The Division Bench of this Court in "H.S. Gill vs Union of India and others", 2016(2) SCT 477, has held that an employee cannot claim the revised pay scale after retirement once he has been receiving the pay scale granted by the employer for the last 09 years. The relevant 19 of 20 ::: Downloaded on - 16-11-2024 07:32:07 ::: Neutral Citation No:=2024:PHHC:136383 CWP No.28995 of 2024 20 portion from the said judgment, reads as under:-
"14. The petitioner is also not entitled to any relief on account of principle of delay and laches. He has been receiving the pay in the pay scale of Rs.6500-10500 right from his transfer to CSIO, Chandigarh i.e. 2.7.2002. For the first time, he moved the representation on 29.8.2011, so, he kept mum for about 9 years. Thus, the claim of the petitioner is highly belated and stale."
13. In view of the foregoing discussions and abovesaid authoritative enunciation of law by the Hon'ble Supreme Court and this Court, the aforesaid issue as raised in the present writ petition cannot be allowed to be agitated at this belated stage. Even otherwise, disputed questions of facts are involved in the present petitioner. Accordingly, the present petition is dismissed, in limine.
(NAMIT KUMAR)
JUDGE
25.10.2024
yakub
Whether speaking/reasoned: Yes/No
Whether reportable: Yes/No
20 of 20
::: Downloaded on - 16-11-2024 07:32:07 :::