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 3, Cited by 9]

Supreme Court of India

Shiveshwar Prasad Sinha vs Union Of India (Uoi) And Ors. on 16 September, 1985

Equivalent citations: AIR1986SC240, 1985(2)SCALE1391, (1985)4SCC322, 1986(1)UJ64(SC), AIR 1986 SUPREME COURT 240, 1986 ITR 80, 1986 UJ (SC) 64, 1986 SCC (L&S) 38, 1985 (4) SCC 322, (1986) 1 SUPREME 94, (1985) 2 CURCC 751, (1985) 2 CURLR 312

Bench: A.N.Sen, Ranganath Misra

JUDGMENT

1. The petitioner was a sitting Judge of the Patna High Court when he became the Chairman of the Andhra Pradesh Administrative Tribunal at Hyderabad. He attained the age of 62 on 1.2.80 and ceased to be a Judge of the High Court but continued to be the Chairman of the said Tribunal until 30.11.81, when on grounds of health, he resigned. Under the High Court Judges (Conditions of Service) Act, 1954, as amended in 1976, the petitioner was found entitled to gratuity of Rs. 18,666.67 and after adjusting certain loans to be recovered, he was actually paid a sum of Rs. 7,302.02 as retirement gratuity, calculated on the basis of Section 17A(3)(I) of the said Act. On 14.12.78, the Government of India in the Ministry of Home Affairs laid down the terms and conditions of service of the Chairman and the members of the Andhra Pradesh Administrative Tribunal. Annexure B to the counter affidavit filed in this Court indicates those terms so far as the Chairman is concerned. The prescription therein was to the following effect :

In partial modifications of the terms and conditions of service of the Chairman and Members of the Andhra Pradesh Administrative Tribunal as contained in para 2 of this Ministry's letter...dated the 6th July, 1976 the Central Government hereby determine under para 3(6) of the Andhra Pradesh Administrative Tribunal, 1976 the following terms and conditions of service for the Chairman and Members of the Tribunal as from 3rd August 1978 :
Chairman-The same remuneration/allowances and conditions of service as admissible to a High Court Judge provided that on retirement as a Judge, the pay plus pension and pension equivalent of other retirement benefits, if any, shall not exceed Rs. 3,500/-.

2. On retirement from the High Court, the petitioner's pension was fixed at Rs. 1067/ per month and he was to be paid, while working as Chairman, salary on the basis of the difference between Rs. 3,500/-and the pension. The petitioner was, however, paid monthly salary at the rate of Rs. 2263/- and a sum of Rs. 170/- was withheld from the salary. The petitioner maintained that he was entitled to be paid Rs. 3,500/- and, therefore, the difference between that sum and the amount fixed as pension would be the salary to which he would be entitled. When no heed was paid to his demand, he was obliged to approach this court for a writ of mandamus or appropriate direction.

3. Two counter affidavits have been filed by the Director of Audits and Accounts to justify the claims for deduction of Rs. 170/- per month on the basis of pension equivalent of gratuity.

4. At the hearing Mr. Sen appearing for the respondents has not been able to lay his hands on any statutory provision which would authorise such a deduction as pointed out earlier. The gratuity is payable Under Section 17A of the High Court Judges (Conditions of Service) Act, 1954, as amended by Act No. 35 of 1976. It is conceded by Mr. Sen that in case the petitioner was not re-employed after 1.2.80, when he retired as a Judge, no recovery was to be made from his pension. The petitioner continued to be Chairman of the Tribunal till he retired on the basis of re-employment and re-employment was covered by the terms indicated in annexure B which we have extracted above. It is conceded by Mr. Sen that the re-employment was contractual and the terms of the contract indicated that the petitioner was entitled to a salary not exceeding Rs. 3,500/-. The petitioner has not claimed anything beyond Rs. 3,500/-, including the pension and according to him after deducting the pension of Rs. 1,067/- per month he is entitled to the balance sum of Rs. 2,433/- and out of that the sum of Rs. 170/-as pension equivalent of gratuity is not deductible every month. Mr. Sen drew inspiration for the action taken in recovering Rs. 170/- per month by laying his hands on the provisions contained in Clause 9(1)(c) of Part D of Schedule IT of the Constitution. That provision relates to the Judges of the Supreme Court and the particular provision indicates that if a Judge of the Supreme Court has been a Judge of the High Court previously and before appointment as a Judge of the Supreme Court if he had received a retirement gratuity in respect of previous service, his salary has to be reduced by the pension equivalent of gratuity. This is absolutely on the basis that the retirement has come to an end when the Judge of the High Court has become a Judge of the Supreme Court. The provision therein or the principle underlying the provision can have no application to a case of this type where the Judge has retired and he undertakes a different service on contractual basis.

5. We are satisfied that there is absolutely no justification for directing recovery of the pension equivalent of gratuity at the rate of Rs. 170/- per month. In fact, this amount appear to have been arbitrarily fixed. If the Judge had to be subjected to such a deduction, the entire gratuity was to be taken into account and it could not be confined to the sum paid to him as gratuity after deduction or adjustment. There could be a case where the entire gratuity had been adjusted against existing dues to be recovered and, therefore, nothing was paid in cash at the time of retirement. In such a case there would be no scope to demand any adjustment by way of pension equivalent of gratuity accepting the manner in which it has been done here. The method adopted will have the effect of serving the Judge if the amount of gratuity to which he is lawfully and legitimately entitled.

6. We are, therefore, satisfied that the action of the respondents was without any foundation in law and the petitioner has been unnecessarily harassed over such a trifling matter. Several representations made by him went unheeded and he was obliged to come before this Court. We direct the respondents to forthwith, and at any rate not beyond 30 days from today, to pay all the dues of the petitioner (which he has calculated at Rs. 3,740/-) without any recovery of pension equivalent of gratuity. The petitioner shall be further entitled to the costs of this petition which we assess at Rs. 3,000/-. This amount shall also be paid along with other dues of the petitioner within the time indicated above.