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 9, Cited by 127]

Supreme Court of India

State Of Punjab And Anr vs Iqbal Singh on 12 February, 1976

Equivalent citations: 1976 AIR 667, 1976 SCR (3) 360, AIR 1976 SUPREME COURT 667, 1976 LAB. I. C. 474, 1976 3 SCR 360, 33 FACLR 39, 1976 2 LABLJ 377, 1976 (1) SCWR 327, 1976 2 SCC 1, 1976 (1) SERVLR 525, 1976 UJ (SC) 260

Author: Jaswant Singh

Bench: Jaswant Singh, A.C. Gupta

           PETITIONER:
STATE OF PUNJAB AND ANR.

	Vs.

RESPONDENT:
IQBAL SINGH

DATE OF JUDGMENT12/02/1976

BENCH:
SINGH, JASWANT
BENCH:
SINGH, JASWANT
GUPTA, A.C.

CITATION:
 1976 AIR  667		  1976 SCR  (3) 360
 1976 SCC  (2)	 1
 CITATOR INFO :
 R	    1983 SC 130	 (20)
 R	    1984 SC1064	 (18)
 F	    1985 SC1196	 (7)
 R	    1987 SC 943	 (8)


ACT:
     Punjab Civil  Service Rules-r.  6.4-Retired  Government
servant-Pension and death-cum-retirement gratuity reduced by
Government  on	 the  ground   that   service	record	 not
satisfactory-Pension if	 a bounty  paid	 by  Government-  If
property under	Arts 31(1) and 19(1)(f) of the Constitution-
If reasonable  opportunity of making defence should be given
before reducing the pension.
     Constitution of India-Att. 311(2)-Applicability of.



HEADNOTE:
     Purporting to  act under  r. 6.4  of the  Punjab  Civil
Service Rules.	the State imposed a cut of 5 per cent on the
pension and death-cum-retirement gratuity of the respondent.
who was a retired Government servant, on the ground that his
service record	was not satisfactory. The High Court allowed
the respondent's  writ petition	 challenging the decision of
the Government.
     Dismissing the appeal of the State.
^
     HELD: The	ground	that  superannuation  pension  is  a
bounty and  is given  as an act of grace is not available to
the appellant. In Deoki Nandan Prasad v. The State of Bihar,
[1971] Supp.  S.C.R. 634, it was held by this Court (1) that
pension is  not a  bounty payable  on  the  sweet  will	 and
pleasure of  the Government  and the  right of	a Government
servant to receive it is property under Art. 31 ( 1 ) of the
Constitution. and so the State cannot withhold the same by a
mere executive	order: and  (2)	 the  claim  to	 pension  is
property under	Art. 19	 (1) (f)  of the Constitution and is
not saved by cl. (5) of Art. 19. [362C-D]
     (2) Though	 the impugned  order  imposing	the  cut  in
pension and gratuity is not one of reduction in rank falling
within the purview of Art. 311(2), yet there can be no doubt
that it	 adversely affected the respondent and such an order
could not  have been  passed without giving him a reasonable
opportunity of making his defence. [362G]
     State of  Punjab v.  K. R..  Erry &  Sobhag  Rai  Mehta
[19731 2 S.C.R. 405, applied.
     (3) M.  Narasimachar v.  The State	 of Mysore  [1960] 1
S.C.R. 981,  is inapplicable  to this case because the point
as to  whether an  opportunity	to  show  cause	 was  to  be
afforded to a retired Government servant before applying the
cut in	his pension  in view  of the  principle	 of  natural
justice of  audi alteram partem was never urged or gone into
in that	 case, nor  was the  question whether  pension was a
bounty or property arose in that case. [364 D-E]



JUDGMENT:

CIVIL APPELLATE JURISDICTION: Civil Appeal No. 1203 of 1968.

From the order dated the 4-4-1967 of the Punjab and Haryana High Court in L.P.A. No. 104 of 1967.

O. P. Sharma, for the appellant.

H. K. Puri and M. C. Dhingra, for the respondent. The Judgment of the Court was delivered by JASWANT SINGH, J.-This appeal by certificate of fitness granted by the Punjab and Haryana High Court is directed against the judgment dated April 4, 1967 of a Division Bench of that Court passed in Letters Patent Appeal No. 104 of 1967 whereby the judgment and order dated December 19, 1966 of Narula, J. (as he then was) in Civil Writ Petition No 298 of 1966 was affirmed.

361

It appears that the respondent joined the Punjab Education A Department (Class II) Service by direct recruitment as senior lecturer in 1933. He was promoted to Punjab Education Service (Class l) on October 1, 1949. He was given the selection grade with effect from February 15, 1956 and in due course rose to the position of Director of Public Instruction-cum-Secretary to the Government of Punjab, Education Department. He proceeded on leave preparatory to retirement on March 18, 1958, on attaining the age of super- annuation. In June; 1961, he received a copy of letter No. 5137-ED-I-60/9269 dated May 2, 1961 addressed by the Secretary to Government, Punjab, Education Department to the Director of Public Instruction, Punjab, Chandigarh, conveying the sanction of the Governor of Punjab to the grant to him i.e. the respondent of superannuation pension and death-cun1-retirement gratuity of Rs. 417.02 np. per mensem and Rs. 17,030.25 np in lump sum respectively under rules 5.27 and 6.13 of the Punjab Civil Service Rules, Vol. II read with para 9(1) (a) of the New Pension Rules, 1951. It was stated in the aforesaid letter that personal file of the respondent had been examined with reference to rule 6.4 of the Punjab Civil Service Rules, Vol. II and Government were satisfied that his service record was not satisfactory and a cut of 10% had accordingly been made in the amount of pension and death-cum-retirement gratuity admissible to his. On January, 28, 1962, the respondent submitted representations to the Chief Minister and Governor of Punjab against the aforesaid decision of the Government to apply 10% cut in his pension and death-cum-retirenment gratuity but the same proved abortive. After the establishment of the Board set up to examine and remove the grievances in the matters of promotion and fixation of pension etc. Of the Gazetted officers of the Government, the respondent addressed a representation to the said Board on September 14, 1964, against the. aforesaid decision of the Government to apply a cut of l0% in his pension and gratuity. On November l . 1965, the respondent received a copy of letter No. EDI-4(64)-65/22436 dated October 21, 1965, addressed by the Education Commissioner and Secretary to Government, Punjab, Education Department, to the Director of Public Instruction, Punjab, intimating that in supersession of the aforesaid letter dated May 2, 1961 of the Punjab Government, it had been decided to grant to the respondent a superannuation pension and death-cum-retirement gratuity of Rs. 440.18 np per mensem and Rs. 18,927.50 np in lump sum respectively under rules 5.27 and 6.13 of the Punjab Civil Service Rules, Vol. II read with para 9(i) (a) of the New Pension Rules, 1951. In para 3 of the letter, it was reiterated that a cut of 5% had been made in the pension admissible to the respondent as his service record which had been examined with reference to rule 6.4 of the Punjab Civil Service Rules, Vol. II had not been satisfactory. Aggrieved by this communication, the respondent filed in the Punjab and Haryana High Court at Chandigarh a petition under Articles 226 and 227 of the Constitution, being Civil Writ Petition No. 298 of 1966, challenging the aforesaid decision of the Punjab Government which was, as already stated, allowed by Narula, J. r(as he then was) by his judgment and order dated December 19, 1966, following the Full Bench Judgment of his Court dated October 362 25,1966,in Civil Writ Petition No. 504 of 1954 entitled Shri K. R. Erry, Retired. Superintending Engineer, 45, Cecil Hotel, Simla v. . The State of Punjab(l). Dissatisfied with this judgment and order, the appellants preferred a Letters Patent Appeal, being L. P. A. No. 104 of 1967 which did not meet with success. Thereupon the appellants applied for a certificate under Article 133 of the Constitution which was granted to them. This is how the matter is before us.

Although in the grounds of appeal, it has been urged by the appeIlants that the Full Bench decision of the High Court of Punjab and Haryana in K. R. Erry's(l) case (supra) is not in accordance with law as superannuation pension is a bounty and is given only as an act of grace, that ground is no longer available to the appellants in view of the decision of this Court in Deokinandan Prasad v. The state of Bihar & Ors. (2) where it was held that pension is not a bounty payable on the sweet will and pleasure of the Government and the right of a Government servant to receive it is property under Article 31(1) of the Constitution and the State cannot withhold the same by a mere executive order. It was further held in that case that the claim to pension was also property under Article 19(1) (f) of the Constitution and was not saved by clause (S) thereof. The learned counsel appearing for the appellants has, however, made a feeble attempt to urge that no opportunity to show cause was required to be given to the respondent before passing the order imposing the cut in his superannuation pension and death-cum-retirement gratuity under clauses (a) and (b) of rule 6.4 of the Punjab Civil Service Rules (Pension Rules), as the order was an administrative order and the case did not fall within the purview of Article 311 (2) of the Constitution. It has been further contended by learned counsel for the appellants that it was the judgment of this Court in M. Narasimachar v. The State of Mysore(8), and not the judgment in State of Punjab v. The K. R..Erry & Sobhag Rai Mehta(4) which governed the present case. We regret we are unable to accede to these contentions.

Though the impugned order imposing cut in pension and gratuity is not one of reduction in rank falling within the purview of Article 311 (2) yet there can be no doubt that it adversely affected the respondent and such an order could not have been passed without giving him a reasonable opportunity of making his defence. Reference r in this connection may be made with advantage to the decision of this Court in K. R. Erry & Sobhag Rai Mehta's case (supra) where after an exhaustive review of the case law bearing on the point, it was observed at page 413 as follows:- -

"Where a body or authority is judicial or where it has to determine a matter involving rights judicially because of express or implied provision, the principle of natural justice audi alteram partem applies. See: Province of Bombay, v. Kusaldas S. Advani & Ors. [1950 S.C.R. 621 (725), and Board of High School & Intermediate Education, U.P. (1) I.L.R. (1917) Punjab & Haryana 278. (2) [1971] Supp. S.C.R. 634.
(3) [1960] I S.C.R. 981: A.I.R. 1960 S.C. 247. (4) [1973] 2 S.C.R. 405.
363

ALLahabad v. Ghanshyam Das Gupta & ors. (1962) Suppl. A (3) S.C.R. 36.] With the profiteration of administrative decisions in the welfare state it is now further recognised by Courts both in England and in this country, (especially after the decision of House of Lords in Ridge v. Baldwin (1964) A.C. 40 that where a body or authority is characteristically administrative the principle of natural justice is also liable to be invoked if the decision of that body or authority affects, individual rights or interests, and having regard to the particular situation it would be unfair for the-body or authority not to have allowed a reasonable opportunity to be heard.. See: State of orissa v. Dr. (Miss) Binapani Dei & Ors. [1967) 2 S.C.R. 625 and In re H. K. (An lnfant) [1967] 2 Q.B.D. 617. In the former case it was observed as follows:- C "An order by the State to the prejudice of a person in derogation of his vested rights may be made only in accordance with the basic rules of justice and fairplay. The deciding authority, it is true, is not in the position of a Judge called upon to decide an action between contesting parties, and strict compliance with the forms of judicial procedure may not be insisted upon. He is however under a duty to give the person against whom an enquiry is held an opportunity to set up`his version or drefence and an opportunity to correct or to controvert any evidence in the possession of the authority which is sought to be relied upon to his prejudice. For that purpose the person against whom an enquiry is held must be informed of the case he is called upon to meet and the evidence in support thereof. The rule that a party to whose prejudice an order is intended to be passed is entitled to a hearing applied alike to judicial tribunals and bodies of persons invested with authority to adjudicate upon matters involving civil consequences. It is one of the fundamental rules of our constitutional set up that every citizen is protected against exercise of arbitrary authority by the State or its officers. Duty to act judicially would therefore arise from the very nature of the function intended to be performed. It need not be shown to be super-added. If there is power to decide and determine to the prejudice of a person, duty to act judicially is implicit in the exercise of such power. If the essentials of justice be ignored and an order to the prejudice of a person is made, the order is a nullity. That is a basic concept of the rule of law and importance thereof transcends the significance of a decision in any particular case."

These observations were made with reference to an authority which could be described as characteristically administrative. At page 630 it was observed:

"It is true that the order is administrative in character, but even an administrative order which involves civil 364 consequences as already stated, must be made consistently with the rules of natural justice after informing the first respondent of the case of the State, the evidenve in support thereof and after giving an opportunity to the first respondent of being heard and meeting or explaining the evidence."
"This case and the English case in re H.K. (An Infant) were spcifically referred to with approval in a decision of the constitutional bench of this Court in A. K. Kraipak & Ors. etc. v. Union of India & Ors. [1970] l S.C.R. 457".

The decision of this Court in M. Narasimachar's case (supra) on which strong reliance has been placed on behalf of the appellants is of no assistance to them as the point as to whether an opportunity to show cause was to be afforded to a Government servant before applying a cut in his pension in view of the principle of natural justice embodied in the well known maxim audi alteram partem was never urged or gone into in that case. Furthemore as pointed out by Palekar, J. while speaking for the Court in K. R. Erry & Sobhag Rai Mehta's case (supra) the question whether pension is a bounty or property did not arise in the former case. The present case is, in our , opinion, fully covered by the judgment of this Court in K. R. Erry & Sobha Rai Mehta's case (supra).

For the foregoing reasons we are of the view that the impugned judgments do not suffer from any illegality and were rightly rendered. In the result the appeal fails and is hereby dismissed with costs.

P.B.R.					    Appeal dismissed.
365