Supreme Court of India
Shambhu Murari Sinha vs Project & Development India & Anr on 13 April, 2000
Equivalent citations: AIR 2000 SUPREME COURT 2473, 2000 AIR SCW 2577, 2000 LAB. I. C. 2610, 2000 (2) UPLBEC 1752, 2000 (6) SRJ 286, (2000) 6 JT 358 (SC), 2000 (3) SERVLJ 367 SC, 2000 (4) SCALE 262, 2000 (5) SCC 621, 2000 LAB LR 751, 2000 (2) LRI 1077, (2000) 2 CURLR 638, (2000) 2 LABLJ 935, (2000) 2 RAJ LW 283, (2000) 3 ESC 1796, 2000 SCC (L&S) 741, (2000) 97 FJR 124, (2000) 86 FACLR 206, (2000) 3 LAB LN 513, (2000) 2 SCT 807, (2000) 4 SERVLR 577, (2000) 2 UPLBEC 1752, (2000) 3 SUPREME 680, (2000) 4 SCALE 262, (2000) 3 ANDH LT 42, (2000) 3 ALL WC 2330, (2000) 3 BLJ 731
Bench: S.S.Ahmad, R.C.Lahoti
PETITIONER: SHAMBHU MURARI SINHA Vs. RESPONDENT: PROJECT & DEVELOPMENT INDIA & ANR. DATE OF JUDGMENT: 13/04/2000 BENCH: S.S.Ahmad, R.C.Lahoti JUDGMENT:
S. SAGHIR AHMAD, J. Leave granted. In pursuance of the scheme for voluntary retirement, the appellant submitted an application dated 18.10.1995 seeking voluntary retirement. The offer was accepted by the respondent-management by their letter dated 30.7.1997. In the letter, it was, inter alia, mentioned as under : "In response to Circular No. PD/PERS/IR/60 (11)/374 dated 5.9.1995 and No. PD/PERS/IR/60 (111)/400 dated 12.10.1995 and your option for vol. retirement. Under the scheme mentioned in the above circulars, Management has accepted your option for Vol. Retirement. The release memo alongwith detailed particulars will follow. Under the above V.R. Scheme there is a provision for retention of quarter for a period of 5 (five) years for which you are required to enter into an agreement, as such please obtain the format duly typed on non- judicial stamp paper from the office of S.P.O. For completing the agreement paper, the name of your father and quarter/bungalow No. is required, as such please give the above information in writing to us for the above purpose. The agreement paper may be returned duly signed by you and your witness to the Sr. Pers. Officer. It may be noted that you have to pay the charges of non-judicial paper and demi paper." Since it was specifically stated in that letter that release memo along with detailed particulars will follow, the appellant continued in service till 26.9.1997 when he was relieved from the post in question. In the meantime, the appellant had already submitted a letter to the respondent on 7.8.1997 (followed by another letter dated 24.9.1997) withdrawing the letter dated 18.10.1995 by which he had sought voluntary retirement. But this letter was not given effect to by the respondent-management. The appellant then filed a writ petition in the High Court which was dismissed by the Single Judge. The Writ Appeal filed against that judgment was dismissed by the Division Bench of the High Court by the impugned judgment. The High Court did not accept the contention of the appellant that he having withdrawn the letter of voluntary retirement should be allowed to continue in service. From the facts stated above, it would be seen that though the option of voluntary retirement exercised by the appellant by his letter dated 18.10.1995 was accepted by the respondent-management by their letter dated 30.7.1997, the appellant was not relieved from service and he was allowed to continue in service till 26.9.1997, which, for all practical purposes, would be the "effective date" as it was on this date that he was relieved from service. In the meantime, as pointed out above, the appellant had already withdrawn the offer of voluntary retirement vide his letter dated 7.8.1997. The question which, therefore, arises in this appeal is whether it is open to a person having exercised option of voluntary retirement to withdraw the said offer after its acceptance but before it is made effective. The question is squarely answered by the three decisions, namely, Balram Gupta vs. Union of India & Anr. 1987 (Supp.) SCC 228; J.N. Srivastava vs. Union of India & Anr. (1998) 9 SCC 559 and Power Finance Corporation Ltd. vs. Pramod Kumar Bhatia (1997) 4 SCC 280, in which it was held that the resignation, in spite of its acceptance, can be withdrawn before the "effective date". That being so, the appeal is allowed. The impugned judgment of the High Court is set aside with the direction that the appellant shall be allowed to continue in service with all consequential benefits. There will, however, be no order as to costs.