Jharkhand High Court
Madan Mohan Mishra vs State Of Jharkhand & Ors on 21 August, 2014
Author: Aparesh Kumar Singh
Bench: Aparesh Kumar Singh
IN THE HIGH COURT OF JHARKHAND AT RANCHI
W.P.(S). No.1957 of 2011
Madan Mohan Mishra ....... Petitioner
Versus
The State of Jharkhand & ors. ..... Respondents
----------
CORAM: HON'BLE MR. JUSTICE APARESH KUMAR SINGH
For the Petitioners : Mr. Ram Ashraya Singh
For the Respondents : Mrs. Nehala Sharmin, J.C. to Sr. S.C.II
08/21.08.2014Heard learned counsel for the petitioner and the State.
Incidentally, it is to be stated that learned counsel for the respondent- State has filed an affidavit on 6.1.2012 sworn by the District Engineer, Zila Parishad, Chatra, a body from which the petitioner has retired as Compounder on 30.9.2003. Therefore, the stand of the Zila Parishad, Chatra is already on record through the State in respect of petitioner's claim.
Petitioner had earlier approached this Court in W.P.S. 6360 of 2006 seeking payment of retiral dues such as G.P.F, difference of salary on account of 5th Pay Revision, leave encashment, gratuity, arrears of D.A., medical allowance and regional allowance and arrears of salary for the period from February, 1997 to August 1997. The said writ petition was disposed of on 28.11.2006(Annexure-1) with a direction to the Deputy Development Commissioner cum Chief Executive Officer, Zila Parishad, Chatra, who is respondent no.3 in the present writ petition also, to pass appropriate order within a stipulated period on petitioner's representation and upon such determination, admissible claims be paid within a period of 4 weeks, thereafter with statutory interest and if the said amount are not paid within the said period, petitioner would be entitled to get interest at the rate of 10% per annum in addition to the statutory interest payable on delayed payment of such dues. Petitioner's contempt case being Cont. (Civil) No. 724 of 2007 arising out of the said judgment was however disposed of as nobody had represented him on the said date on 11.2.2009. While recording the stand of the opposite party, Deputy Development Commissioner, Chatra that the order has been complied with by passing a reasoned order through memo dated 5.2.2008; some amount has already been paid and amount against the double benefit of -2- G.P.F will be paid as and when it is paid to the other employees of the Zila Parishad in view of the financial crunch, learned Court after having found that the order has been substantially complied, disposed of the contempt petition with a liberty to the petitioner to raise any other grievance before the appropriate forum. Petitioner, however, preferred this writ petition again seeking payment of G.P.F double benefit; 7 months salary from February 1997 to August 1997; arrears of salary under the 6th P.R.C for the period from 1.4.1997 to 30.9.2003; benefits of second time bound promotion; dues of salary and D.A. for the period from 1.2.1996 to January, 1997 and interest for delayed payment of leave encashment and gratuity amount in view of the earlier order passed by this Court in W.P.S. No. 6360 of 2006.
In the aforesaid background, the stand of the respondent, Zila Parishad as reflected in the counter affidavit is that a sum of Rs.58,009/- was intimated to the Post Master, Chatra to be deposited in the petitioner's account. After the receipt of the order of the Court passed earlier in the petitioner's case, gratuity with benefits of 5 th Pay Revision amounting to Rs. 1,28,816 and leave salary amounting to Rs.62,456/- has been paid to the petitioner, which was received by him on 18.4.2007. However, at para 11 and 12 of the said counter affidavit statements have been made that process for payment of due retiral benefits to the petitioner is going on. It has been further stated that only the benefit of G.P.F double benefit is due to the petitioner which would be paid preferably within 1 month; so far as the 7 month salary for the period from February 1997 to August 1997 is concerned, it has been stated that since the petitioner had remained absent for the said period, he is not entitled to the same. Further statement has been made that petitioner is not entitled for benefits under 6th Pay Revision and benefits of 5 th Pay Revision has already been given to him and the process of calculation for the benefits of second time bound promotion and other retiral dues, if any, is going on, which will be paid within 3 months.
-3-
The instant affidavit was filed as indicated earlier on 6.1.2012 and learned counsel for the petitioner submitted that except an amount of Rs.10,000/-, which has been paid thereafter, no further amount has been paid. It has been further stated through his rejoinder that there are enough evidence, such as Annexure-6 and 7 to the writ petition to show that petitioner was not paid his salary for the period from February 1997 to August 1997 since his last pay certificate were not received by Zila Parishad, Chatra from Zila Parishad, Hazaribag after the bifurcation of Hazaribag district.
Having heard counsel for the parties and having gone through the relevant materials on record, it appears that though there was a specific order in the earlier writ petition preferred by the petitioner to pay the admissible post retirement dues but at the same time statements were made by the opposite party, Deputy Development Commissioner, Chatra when the Contempt case of the petitioner was being deposed of that further pending amount would be paid to him as and when the same is paid to other employees. Respondents have also stated that the outstanding amount would be paid within short time as per the statements made in para 12 of the counter affidavit. However, in respect of claim of 6th Pay Revision, it appears that since the petitioner has retired in 2003, the respondents were justified in taking a stand that benefits of 6th Pay Revision would not accrue to him. Petitioner having retired in September 2003, however has not received all his post retirement benefits till date.
In the aforesaid circumstances, the respondent no.3, Deputy Development Commissioner cum Chief Executive Officer, Zila Parishad, Chatra is directed to make payment of the outstanding admissible dues of the petitioner in respect of the aforesaid claim, if not paid, within a period of 8 weeks from the date of receipt of copy of this order. By doing so, the respondent no.3, Deputy Development Commissioner cum Chief Executive Officer, Zila Parishad, Chatra would also consider the -4- petitioner's contention that arrears of salary for the period from February 1997 to August 1997 has remained unpaid because of non furnishing of Last Pay Certificate by the concerned office as per Annexure-6, communication dated 21.7.1997 issued by the Director, Accounts Administration, District Rural Development Authority, Chatra and Annexure-7 dated 28.8.1997. If the admissible dues are supposed to carry statutory interest and further interest at the rate of 10% per annum in addition thereto on account of delay caused in view of the earlier order dated 20.11.2006 passed in petitioner's case, the same be also paid to the petitioner.
The writ petition is disposed of in the aforesaid manner.
(Aparesh Kumar Singh, J.) A. Mohanty