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 8, Cited by 3]

Allahabad High Court

Sant Lal vs The Chief Audit Officer & Others on 18 May, 2016

Author: Sudhir Agarwal

Bench: Sudhir Agarwal





HIGH COURT OF JUDICATURE AT ALLAHABAD
 
 

AFR
 
Court No. - 34
 
Case :- WRIT - A No. - 29542 of 1997
 

 
Petitioner :- Sant Lal (since deceased and substituted by legal heir)
 
Respondent :- The Chief Audit Officer & Others
 
Counsel for Petitioner :- Ganga Prasad,S.K. Upadhyay
 
Counsel for Respondent :- C.S.C.
 

 
Hon'ble Sudhir Agarwal, J.
 

Hon'ble Shamsher Bahadur Singh, J.

1. Heard learned counsels for parties and perused the record.

2. The dispute relates to non payment of retiral dues. In para 11 of Supplementary Affidavit, petitioner has explained unpaid dues as under:

(a) Salary for the period of:
(i) 1.11.1989 to 7.7.1990 (8 months 7 days)
(ii) 1.1.1980 to 30.4.1988 (4 months)
(iii) 1.8.1988 to 15.11.1988 (3 months)
(iv) Increment dues payable on 1.6.1986, 1.6.1989, 1.6.1990, 1.6.1997, 1.6.1998, 1.6.1993 and other legal dues.
(b) death-cum-retirement gratuity.
(c) Commuted value of authentic formation of pension.
(d) Leave encasement for earned leave.
(e) saving element of group insurance.
(f) 10 % G.P. Funds
(g) 6th Pay Commission in the monthly Pension.

3. In para 10 of Supplementary Counter Affidavit, respondents have stated that all the payments stated in para 11 of Supplementary Affidavit have been paid except 10 per cent G.P.F.

4. We do not find any justification for non payment of 10 per cent G.P.F. particularly when petitioner has retired on 31.10.1994. Withholding of amount of G.P.F. for the last 21 and more years is patently illegal and for this reason respondents are liable to compensate petitioner by paying appropriate interest.

5. Time and again, this Court has expressed its concern and many a time has taken serious view, imposing penal interest and exemplary cost on the employer and other authorities responsible for delay in payment of retiral dues which is a fundamental right of employee concerned within the purview of Article 21 of the Constitution, yet has not resulted in improvement. The employer and other authorities, responsible for such payment, are unabatedly going on causing a constant harassment to the poor retired employees taking advantage of their helplessness. This is really unfortunate and shameful.

6. Apparently, delay in payment of 10 per cent of G.P.F. to the petitioner is without any authority of law. It has caused only due to their own conjunctures and surmises and for non statutory alleged practice and bottleneck created thereby. This kind of practice perhaps observed to harass a poor retired employee. In the absence of any other valid reason shown by learned counsel for respondents, this Court is justified to infer as above. Such approach cannot be approved or condoned but deserve to be castigated and condemned in the strongest words.

7. A system controlled by bureaucrats can create wrangles to device something which is formulated by policy makers for the benefit of the citizen is writ large from this case. A beneficial scheme made for social welfare of old and retired employees, can be twisted by the system creating a nightmare to retired employees, as is quite evident. The constitutional obligation though pen down to reach the people but Executive, habitual of remaining static or move slow or no movement at all, can render such scheme quite ineffective and inoperative. Something due today may not be available to a person right in time. It is like a person starving today is assured food to be provide after a month or two by which time he may die of hunger or the foodstuff itself may rot. If this is not unconstitutional then what else can be. The pain and torture faced by retired employee and his family, in such circumstances, can be easily visualised and felt but cannot be assessed in the same way only those who really suffer, know it. This pain and humiliation cannot be compensated in terms of money.

8. Learned counsel appearing for respondents simply tried to shift responsibility of delayed payment of retiral benefits to petitioner but the fact remain undenied that delay is wholly unreasonable. The petitioner, a retired employee, had no role whatsoever except of suffering the cause.

9. Withholding of pension and other retiral benefits of retired employees for years together is not only illegal and arbitrary but a sin if not an offence since no law has declared so. The officials, who are still in service and are instrumental in such delay causing harassment to the retired employee must however feel afraid of committing such a sin. It is morally and socially obnoxious. It is also against the concept of social and economic justice which is one of the founding pillar of our constitution.

10. In our system, the Constitution is supreme, but the real power vest in the people of India. The Constitution has been enacted "for the people, by the people and of the people". A public functionary cannot be permitted to act like a dictator causing harassment to a common man and in particular when the person subject to harassment is his own employee.

11. Regarding harassment of a common referring to observations of Lord Hailsham in Cassell & Co. Ltd. Vs. Broome, 1972 AC 1027 and Lord Devlin in Rooks Vs. Barnard and others 1964 AC 1129, the Apex Court in Lucknow Development Authority Vs. M.K. Gupta JT 1993 (6) SC 307 held as under;

"An Ordinary citizen or a common man is hardly equipped to match the might of the State or its instrumentalities. That is provided by the rule of law....... A public functionary if he acts maliciously or oppressively and the exercise of power results in harassment and agony then it is not an exercise of power but its abuse. No law provides protection against it. He who is responsible for it must suffer it...........Harassment of a common man by public authorities is socially abhorring and legally impermissible. It may harm him personally but the injury to society is far more grievous." (para 10)

12. The above observations as such have been reiterated in Ghaziabad Development Authorities Vs. Balbir Singh JT 2004 (5) SC 17.

13. The respondents being "State" under Article 12 of the Constitution of India, its officers are public functionaries. As observed above, under our Constitution, sovereignty vest in the people. Every limb of constitutional machinery therefore is obliged to be people oriented. Public authorities acting in violation of constitutional or statutory provisions oppressively are accountable for their behaviour. It is high time that this Court should remind respondents that they are expected to perform in a more responsible and reasonable manner so as not to cause undue and avoidable harassment to the public at large and in particular their ex-employees like the petitioner. The respondents have the support of entire machinery and various powers of statute. An ordinary citizen or a common man is hardly equipped to match such might of State or its instrumentalities. Harassment of a common man by public authorities is socially abhorring and legally impressible. This may harm the common man personally but the injury to society is far more grievous. Crime and corruption, thrive and prosper in society due to lack of public resistance. An ordinary citizen instead of complaining and fighting mostly succumbs to the pressure of undesirable functioning in offices instead of standing against it. It is on account of, sometimes, lack of resources or unmatched status which give the feeling of helplessness. Nothing is more damaging than the feeling of helplessness. Even in ordinary matters a common man who has neither the political backing nor the financial strength to match inaction in public oriented departments gets frustrated and it erodes the credibility in the system. This is unfortunate that matters which require immediate attention are being allowed to linger on and remain unattended. No authority can allow itself to act in a manner which is arbitrary. Public administration no doubt involves a vast amount of administrative discretion which shields action of administrative authority but where it is found that the exercise of power is capricious or other than bona fide, it is the duty of the Court to take effective steps and rise to occasion otherwise the confidence of the common man would shake. It is the responsibility of Court in such matters to immediately rescue such common man so that he may have the confidence that he is not helpless but a bigger authority is there to take care of him and to restrain arbitrary and arrogant, unlawful inaction or illegal exercise of power on the part of the public functionaries.

14. In a democratic system governed by rule of law, the Government does not mean a lax Government. The public servants hold their offices in trust and are expected to perform with due diligence particularly so that their action or inaction may not cause any undue hardship and harassment to a common man. Whenever it comes to the notice of this Court that the Government or its officials have acted with gross negligence and unmindful action causing harassment of a common and helpless man, this Court has never been a silent spectator but always reacted to bring the authorities to law.

15. In Registered Society Vs. Union of India and Others (1996) 6 SCC 530 the Apex court said:

"No public servant can say "you may set aside an order on the ground of mala fide but you can not hold me personally liable" No public servant can arrogate in himself the power to act in a manner which is arbitrary".

16. In Shivsagar Tiwari Vs. Union of India (1996) 6 SCC 558 the Apex Court has held:

"An arbitrary system indeed must always be a corrupt one. There never was a man who thought he had no law but his own will who did not soon find that he had no end but his own profit."

17. In Delhi Development Authority Vs. Skipper Construction and Another AIR 1996 SC 715 has held as follows:

"A democratic Government does not mean a lax Government. The rules of procedure and/or principles of natural justice are not mean to enable the guilty to delay and defeat the just retribution. The wheel of justice may appear to grind slowly but it is duty of all of us to ensure that they do grind steadily and grind well and truly. The justice system cannot be allowed to become soft, supine and spineless."

18. Now, coming to another aspect of the matter, if retiral benefits are paid with extra ordinary delay, the Court should award suitable interest which is compensatory in nature so as to cause some solace to the harassed employee. No Government official should have the liberty of harassing a hopeless employee by withholding his/her lawful dues for a long time and thereafter to escape from any liability so as to boast that nobody can touch him even if he commits an ex facie illegal, unjust or arbitrary act. Every authority howsoever high must always keep in mind that nobody is above law. The hands of justice are meant not only to catch out such person but it is also the constitutional duty of Court of law to pass suitable orders in such matters so that such illegal acts may not be repeated, not only by him/her but others also. This should be a lesson to everyone committing such unjust act.

19. Interest on delayed payment on retiral dues has been upheld time and against in a catena of decision. This Court in Shamal Chand Tiwari Vs. State of U.P. & Ors. (Writ Petition No.34804 of 2004) decided on 6.12.2005 held:

"Now the question comes about entitlement of the petitioner for interest on delayed payment of retiral benefits. Since the date of retirement is known to the respondents well in advance, there is no reason for them not to make arrangement for payment of retiral benefits to the petitioner well in advance so that as soon as the employee retires, his retiral benefits are paid on the date of retirement or within reasonable time thereafter. Inaction and inordinate delay in payment of retiral benefits is nothing but culpable delay warranting liability of interest on such dues. In the case of State of Kerala and others Vs. M. Padmnanaban Nair, 1985 (1) SLR-750, the Hon'ble Supreme Court has held as follows:
"Since the date of retirement of every Government servant is very much known in advance we fail to appreciate why the process of collecting the requisite information and issuance of these two documents should not be completed at least a week before the date of retirement so that the payment of gratuity amount could be made to the Government servant on the date he retires or on the following day and pension at the expiry of the following months. The necessity for prompt payment of the retirement dues to a Government servant immediately after his retirement cannot be over-emphasized and it would not be unreasonable to direct that the liability to pay panel interest on these dues at the current market rate should commence at the expiry of two months from the date of retirement."

In this view of the matter, this Court is of the view that the claim of the petitioner for interest on the delayed payment of retiral benefits has to be sustained."

20. In view of the above, we have no hesitation in holding that non payment of ten per cent G.P.F. amount to petitioner is arbitrary and unreasonable. There was no justification at all for respondents to delay payment thereof.

21. The amount of G.P.F. is obviously the money which belong to employee and if a person who has retired in 1994 is not paid his own money for more than two decades, there can be nothing more serious and harsh on the part of respondents. The respondents are liable to be condemned in strongest words.

22. We partly allow this writ petition directing respondents to ensure payment of 10 per cent G.P.F. amount to petitioner within two months from the date of production of certified copy of this order along with 12 per cent compound interest which shall be computed after six months from the date of retirement of petitioner till actual payment. Petitioner shall also be entitled to cost, which we quantify to Rs. 50,000/-. This amount shall be paid to petitioner by respondents and they are at liberty to recover the said amount from Officer(s) concerned, who are/is found responsible for such lapse, after making enquiry in accordance with law.

Dt. 18.05.2016 PS Court No. - 34 Case :- WRIT - A No. - 29542 of 1997 Petitioner :- Sant Lal Respondent :- The Chief Audit Officer & Others Counsel for Petitioner :- Ganga Prasad,S.K. Upadhyay Counsel for Respondent :- C.S.C. Hon'ble Sudhir Agarwal, J.

Hon'ble Shamsher Bahadur Singh, J.

1. Heard.

2. Allowed.

3. Let substitution be carried out during the course of the day.

Dt. 18.05.2016 PS (Substitution App. Dtd. 13.05.16)