Gujarat High Court
Hirenkumar Lalitkumar Yagnik vs State Of Gujarat on 10 October, 2022
Author: Biren Vaishnav
Bench: Biren Vaishnav
C/SCA/19523/2021 ORDER DATED: 10/10/2022
IN THE HIGH COURT OF GUJARAT AT AHMEDABAD
R/SPECIAL CIVIL APPLICATION NO. 19523 of 2021
================================================================
HIRENKUMAR LALITKUMAR YAGNIK
Versus
STATE OF GUJARAT
================================================================
Appearance:
MR CP CHAMPANERI(5920) for the Petitioner(s) No. 1
MR PS GOGIA(2751) for the Respondent(s) No. 3
MR UTKARSH SHARMA, AGP for the Respondent(s) No. 1,2
================================================================
CORAM:HONOURABLE MR. JUSTICE BIREN VAISHNAV
Date : 10/10/2022
ORAL ORDER
[1] Rule returnable forthwith. Mr. Utkarsh Sharma, learned Assistant Government Pleader waives service of notice of Rule for the respondent Nos.1 and 2 as well as Mr. P.S. Gogia, learned counsel waives service of notice of Rule for respondent No.3 - Agriculture Produce Market Committee, Vadhvan.
[2] The present petition has been filed by the petitioner who retired from the services of the APMC, Vadhvan with effect from 30.11.2020.
[3] The facts in brief would indicate that the petitioner Page 1 of 17 Downloaded on : Wed Oct 12 22:11:47 IST 2022 C/SCA/19523/2021 ORDER DATED: 10/10/2022 initially joined the APMC as a Clerk. He was then promoted to the post of Inspector. While he was posted as In-charge Secretary of the Committee from 19.01.2018, an audit was carried out by the Marketing Committee for the period from 1.4.2016 to 31.3.2020.
This inquiry was under the provisions of Section 44 of the APMC Act, 1963. On superannuation, the petitioner requested the Committee that his terminal benefits be released. The response of the Committee by a letter dated 27.11.2020 indicates that since based on the report under Section 84 of the Committee constituted by the State, the terminal benefits of the petitioner cannot be released.
[4] On his representation made, the petitioner was informed that due to pendency of the outcome of the report which was taken to be departmental inquiry against him, unless and until the APMC decides to release such benefits, the same cannot be released.
[5] Mr. Champaneri, learned counsel for the petitioner would submit that in absence of any charge-sheet given to the Page 2 of 17 Downloaded on : Wed Oct 12 22:11:47 IST 2022 C/SCA/19523/2021 ORDER DATED: 10/10/2022 petitioner, even at the relevant time when he retired, and now that more than two years have gone by and no charge-sheet is issued, the withholding of terminal benefits is without authority of law.
[6] Mr. Gogia, learned counsel for the respondent -
Committee would submit that based on the audit report that has been submitted on 5.10.2020 when it is prima facie found that due to certain irregularities of the Secretary, the petitioner, if and when certain amounts need to be recovered from the petitioner, the terminal benefits like gratuity etc. have not been paid. It has been conveyed to the petitioner that the same shall be paid subject to the report of the Director, Agriculture Market and Rural Economy, Gandhinagar. He would rely on Rule 31 of the APMC Rules which, according to the Committee empowers it to withhold terminal benefits.
[7] Mr. Sharma, learned AGP for the respondent - State would submit that the regular inquiry was held under Section 44 of the APMC Act. The outcome of the Report is awaited and in the Page 3 of 17 Downloaded on : Wed Oct 12 22:11:47 IST 2022 C/SCA/19523/2021 ORDER DATED: 10/10/2022 event, if it is found that it was as a result of the petitioner's omissions that certain amounts need to be recovered as the affairs of the Committee are inquired into, if the terminal benefits are released, the State and the Committee will be remedy-less against the petitioner.
[8] Considering the submissions and based on the affidavit-in-reply filed by the Committee, true it is that drawing the analogy from Rule 23 of the Gujarat Civil Services (Pension) Rules, 2002, good conduct is an implied condition for grant of pension, such pension can only be withheld if a pensionary is found guilty of misconduct by following the procedure as laid down under the Discipline and Appeal Rules for imposing a major penalty.
[9] Facts on hand would indicate that the respondent -
APMC has not followed the procedure under Rule 22 to 24 of the Rules which indicate that penalties can be imposed on an employee, as set out in Rule 23 after following the provisions of Rule 24 which indicates the issuance of a charge-sheet.
Page 4 of 17 Downloaded on : Wed Oct 12 22:11:47 IST 2022C/SCA/19523/2021 ORDER DATED: 10/10/2022 Admittedly, that is not the case in the facts on hand, no charge-
sheet has been issued and the petitioner has been held liable for misconduct under this Rules.
[10] Mr. Champaneri, learned counsel for the petitioner would rely on a decision dated 07.04.2022 in SCA No.7457 of 2020. Relevant portion of the decision reads as under:
"12. It appears that in the interregnum on 22.11.2019, two of the Directors addressed a letter to the petitioner questioning the action of the petitioner in addressing a communication to the Inspector on his powers to confiscate records in context of user charges not being paid by certain vegetable vendors. An explanation was sought asking the petitioner to furnish the report. Reminders were sent by the petitioner to the Inspector to submit a report and also the opinion of the District Registrar was sought as to whether such a report could be given to the Directors, to which, the Deputy Registrar opined that it cannot be so done in view of the pendency of a Court case.
13. On 6.1.2020, on account of certain personal reasons, the petitioner once again addressed a letter to the Chairman of the Committee requesting that he be relieved from his services and his resignation be accepted. The Chairman, by communication dated 8.1.2020 accepted the request of the petitioner writing to him that the petitioner would be Page 5 of 17 Downloaded on : Wed Oct 12 22:11:47 IST 2022 C/SCA/19523/2021 ORDER DATED: 10/10/2022 treated as retired from service on and from 15.2.2020 after office hours. Accordingly, the petitioner was to be treated as retired on and from 15.2.2020.
14. Showing this sequence of dates and events, Mr. Jay B. Trivedi, learned counsel for the petitioner would submit that the action of the APMC to issue a Show Cause Notice and appoint an Inquiry Officer by a communication dated 3.10.2020 was without authority of law, inasmuch as once the petitioner had been relieved After Office Hours from 15.2.2020, he no longer was an employee of the APMC, Botad and the appointment of the Inquiry Officer to hold an inquiry was misconceived as there was no employer - employee relationship between the petitioner and the APMC. It was in these circumstances that the petitioner was entitled to be paid his gratuity, provident fund, dearness allowance, leave encashment and salary that were withheld. Reliance was placed by Mr. Jay B. Trivedi, learned counsel for the petitioner on a decision in the case of Kodarbhai Veerabhai Katara v. State of Gujarat reported in 2014(3) GLR 1902.
14.1. Mr. Trivedi, learned counsel for the petitioner would also invite the Court's attention to a communication dated 16.1.2020 of the Board, by which, the petitioner's resignation / retirement was accepted and he was relieved and it was decided to inquire into the aspect of the irregularity of user charges which was decided to be handed over to a Chartered Accountant namely; one M/s. B. G. Dani and Company.
14.2. Drawing support from the report of Chartered Accountant, Mr. Jay B. Trivedi, Page 6 of 17 Downloaded on : Wed Oct 12 22:11:47 IST 2022 C/SCA/19523/2021 ORDER DATED: 10/10/2022 learned counsel would submit from the list of outstanding dues of the vegetable vendors, that it was apparent that the communication which was addressed by the petitioner on 6.10.2018 was justified, inasmuch as, outstanding dues were shown against the names of vegetable vendors named in this communication.
14.3. Mr. Trivedi, learned counsel would also rely on the Rules of the APMC which provided that the employer was empowered to withhold gratuity based on the conduct of the employee, when it was found that such an employee's conduct was bad or that he had caused any loss to the Committee. In the present case, once the petitioner no longer was an employee of the Committee, it was not open for the APMC to continue the inquiry.
15. Mr. C. B. Patel, learned counsel for the respondent - APMC would submit that Rules 19, 23, 24 and 31(a) of the Employees Services Rules empowered the APMC to initiate inquiry against the petitioner for irregularities while the petitioner was in service and when it was found that the petitioner was not cooperating in handing over the records, which the learned counsel for the respondent would show from the communication annexed to the reply, it was decided by the Committee to appoint an Inquiry Officer. In his submission, before the petitioner relinquished his charge on and from 15.2.2020, on 16.1.2020, the Board resolved that though the petitioner would be relieved, a Show Cause Notice would be issued to him. Mr. Patel, learned counsel for the respondent -APMC would submit that the Chairman was maternal uncle of the petitioner and it was because of this fiduciary relationship that the resignation was accepted.Page 7 of 17 Downloaded on : Wed Oct 12 22:11:47 IST 2022
C/SCA/19523/2021 ORDER DATED: 10/10/2022 15.1. Mr. Patel would rely on the decision of the Hon'ble Supreme Court in the case of Mahanadi Coalfields Limited v.
Rabindranath Choubey reported in 2020 SCC online SC 470. Relying on paragraph No.23 of the decision, Mr. Patel would submit that even after superannuation from service, if the disciplinary proceedings are pending, it is within the power of the employer to withhold the payment of the amount of gratuity and where a departmental inquiry has been instituted while he was in service and continued after he attained the age of superannuation, a punishment can be imposed under the Rules.
16. Considering the submissions made by the learned counsel for the respective parties, what is evident is that the petitioner was an employee of APMC, Botad. While discharging his duties as a Secretary on 6.10.2018, he had asked the Inspector to exercise his powers and impound the accounts of vegetable vendors who had committed certain irregularities. The reports were not being submitted by the Inspector. Despite several reminders, the reports were not being furnished and when the Directors asked the petitioner to file compliance reports in view of the opinion of the District Registrar, no action was taken in response to the communication of the Directors.
17. In the meantime, the petitioner tendered his resignation which the Chairman of the APMC accepted with a specific order that the petitioner will be treated to have retired and relieved from his services with effect from 15.2.2020. That was an application of tendering voluntary retirement. The communication of 16.1.2020 cannot be said to be a notice to the Page 8 of 17 Downloaded on : Wed Oct 12 22:11:47 IST 2022 C/SCA/19523/2021 ORDER DATED: 10/10/2022 petitioner issued for the purposes of initiating departmental proceedings. It was a Resolution of the Board ratifying the action of the Chairman in accepting the petitioner's retirement and relieving him with effect from 15.2.2020.
18. What the Resolution indicates is that the inquiry with regard to recovery of user charges would be handed over to a Chartered Accountant on the panel namely: M/s. B. G. Dani & Company. This cannot be said to be a communication in the nature of Show Cause Notice or the charge-sheet to the petitioner to support the stand of the APMC, Botad that before the petitioner was relieved with effect from 15.2.2020, the proceedings for holding a departmental inquiry were initiated. In fact, after the petitioner was treated to have been relieved from 15.2.2020 and after several adjournments in this petition during the course of hearings, the Committee issued a notice on 3.10.2020 asking for explanation from the petitioner, on the very short-comings for which the petitioner had issued notice to the Inspector in October, 2018 and the inquiry of which was handed over to the Chartered Accountant. This, therefore, was not only clearly an after-thought on the part of the Committee to stall giving all the terminal benefits pursuant to the petition filed by the petitioner in this Court but to create a situation where on a purported pending inquiry, such benefits be withheld.
19. The decision in the case of Rabindranath Choubey (Supra) will not be helpful to the respondent - APMC. Before the Hon'ble Supreme Court, the case on hand, was with regard to the interpretation of the Regulations of the Bank, which permitted the Bank to Page 9 of 17 Downloaded on : Wed Oct 12 22:11:47 IST 2022 C/SCA/19523/2021 ORDER DATED: 10/10/2022 continue the departmental proceedings on superannuation of an employee under the Regulations of the Bank. The other aspect was with regard to proceedings initiated in tandem under the Payment of Gratuity Act. These were the two questions which were answered by the Hon'ble Supreme Court, inasmuch as, the Hon'ble Supreme Court held that even if an employee was dismissed based on a departmental proceedings, the order of dismissal could be invalid even though the employee had otherwise superannuated.
20. The facts of this case would indicate otherwise. Here was a case where by virtue of a resignation letter tendered by the petitioner for voluntary retirement by a communication dated 8.1.2020, the Chairman of the Committee accepted his retirement with effect from 15.2.2020. 8 months after he was relieved from services and when the Committee's Board ratified his retirement, a Show Cause Notice was issued appointing an Inquiry Officer to inquire into some charges. Once the petitioner had been relieved from the services of the Committee and the employer-employee relationship had snapped and in absence of any proceedings prior to he being relieved and no rule empowering such continuance, it was not open for the respondent to withhold any of the benefits which the petitioner was entitled.
21. In the case of Indian Bank and another v. Mahaveer Khariwal reported in 2021 (2) SCC 632, this precisely was under
consideration of the Hon'ble Supreme Court, where it was a case in which an employee requested for dispensation of three months notice and paying the salaries. However, after the period expired, the Bank sought to reject Page 10 of 17 Downloaded on : Wed Oct 12 22:11:47 IST 2022 C/SCA/19523/2021 ORDER DATED: 10/10/2022 the application for voluntary retirement on certain grounds. The Hon'ble Supreme Court held that once the period of 90 days was over, the voluntary retirement was deemed to have been accepted and it was not open for the Bank to reject such an application. Paragraph Nos.18 to 23 of the decision read as under:
"18. On a fair reading of Regulation 29, it emerges that an employee is entitled to apply for voluntary retirement after he has completed 20 years of qualifying service. He can apply for voluntary retirement by giving notice of not less than three months in writing to the appointing authority (Regulation 29(1)). However, as per proviso to Sub Regulation (1) of Regulation 29, Sub Regulation (1) of Regulation 29 shall not apply to an employee who is on deputation or on study leave on abroad unless after having been transferred or having returned to India he has resumed charge of the post in India and has served for a period of not less than one year. The said proviso shall be dealt with and considered herein below.
19. It also appears that as per Sub Regulation (2) of Regulation 29, the notice of voluntary retirement given under Sub Regulation (1) shall require acceptance by the appointing authority. However, as per the proviso to Sub regulation (2), the appointing authority has to take a decision before the expiry of the period specified in the notice. It provides that where the appointing authority does not refuse to grant the permission for retirement Page 11 of 17 Downloaded on : Wed Oct 12 22:11:47 IST 2022 C/SCA/19523/2021 ORDER DATED: 10/10/2022 before the expiry of the period specified in the notice, there shall be deemed acceptance of the voluntary retirement application and the retirement shall become effective from the date of expiry of the period mentioned in the notice. However, at the same time, as per Sub Regulation 3(a), an employee may make a request in writing to the appointing authority for waiver of the three months' notice and may make a request to accept the notice of voluntary retirement of less than three months giving reasons thereof. Sub Regulation 3(b) provides that on receipt of a request for waiver of three months' notice as per Sub Regulation 3(a), the appointing authority may, subject to the provisions of Sub Regulation (2), consider such request for the curtailment of the period of notice of three months on merits and if it is satisfied that the curtailment of the period of notice will not cause any administrative inconvenience, the appointing authority may relax the requirement of notice of three months on the condition that the employee shall not apply for commutation of a part of the pension before the expiry of the notice of three months.
20. In the present case, the application of the employee submitting the voluntary retirement application with a request for curtailment of notice of three months was absolutely in consonance with Regulation 29. The request made by the employee for Page 12 of 17 Downloaded on : Wed Oct 12 22:11:47 IST 2022 C/SCA/19523/2021 ORDER DATED: 10/10/2022 curtailment of the period of notice of three months was required to be considered by the appointing authority on merits and only in a case where it is found that the curtailment of the period of notice may cause any administrative inconvenience, the request for curtailment of the period of three months' notice can be rejected.
On considering the communication dated 20.04.2004 rejecting the application of the employee for voluntary retirement, it does not reflect any compliance of Sub Regulation 3(b) of Regulation 29. As such, no reasons whatsoever have been assigned/given except stating that the request is not in accordance with Pension Regulations, 1995. Even otherwise, it is required to be noted that even the communication dated 20.04.2004 was on the last day of the third month, i.e., 90th day from the date of submitting the voluntary retirement application. Therefore, there was no reason to reject the prayer of curtailment of the period of notice considering the grounds mention in Sub Regulation 3(b) of Regulation 29.
21. Be that as it may, the rejection of the application for voluntary retirement was not on the ground that notice of three months is not given. The request made by the employee for curtailment of notice of three months was also not considered on merits.
Therefore, as rightly held by the Division Bench of the High Court, the Page 13 of 17 Downloaded on : Wed Oct 12 22:11:47 IST 2022 C/SCA/19523/2021 ORDER DATED: 10/10/2022 application for voluntary retirement was absolutely in consonance with Regulation 29 and that the rejection was bad in law and contrary to Regulation 29. The Division Bench of the High Court is absolutely justified in quashing and setting aside the communication dated 20.04.2004. We are in complete agreement with the view taken by the Division Bench.
22. Now so far as the submission on behalf of the employer that the employee was not eligible for voluntary retirement in view of proviso to Sub Regulation (1) of Regulation 29 as after he returned to India from Colombo Branch he did not serve for a period of not less than one year is concerned, there is a specific finding given by the Division Bench that the said proviso shall not be applicable to the facts of the case on hand as in the present case the employee was on transfer to Colombo Branch and was not on deputation. If we look at order dated 19.03.1998, it cannot be said that the employee was sent on deputation as Chief Manager, Colombo Branch. It says that he is posted as Chief Manager, Colombo Branch. Even when he was relieved from Colombo Branch to join at Defence Colony Branch, New Delhi, in the communication dated 25.08.2003 (Annexure P5), it speaks about the transfer order dated 13.05.2003. It is not the order of repatriation. Therefore, proviso to Sub Regulation (1) to Regulation 29 shall not be applicable.
Page 14 of 17 Downloaded on : Wed Oct 12 22:11:47 IST 2022C/SCA/19523/2021 ORDER DATED: 10/10/2022
23. Now so far as the submission on behalf of the employer that the acceptance or nonacceptance of the voluntary retirement application is required to be taken before the expiry of the period specified in the notice, i.e., in the present case three months and the same was taken on the last date of the three months' period and date of receipt of the decision/communication is not material, it is true that in the present case the decision was taken before the expiry of the period specified in the notice, i.e., on or before three months (last day of the third month), however, as observed hereinabove, the rejection of the application for voluntary retirement itself is found to be illegal and bad in law. Therefore, the aforesaid shall not affect the ultimate conclusion reached by the Division Bench of the High Court. As observed hereinabove, communication dated 20.04.2004 rejecting the voluntary retirement application was bad in law and contrary to Regulation 29.
Therefore, the employee shall be entitled to all retiral benefits on the basis of his voluntary retirement. Once, it is held that he is voluntary retired as per his application dated 21.01.2004 and the rejection of the application of voluntary retirement is held to be bad in law, all other subsequent proceedings of departmental inquiry will be null and void and shall be non est, as after the voluntary retirement, there shall not Page 15 of 17 Downloaded on : Wed Oct 12 22:11:47 IST 2022 C/SCA/19523/2021 ORDER DATED: 10/10/2022 be an employer-employee relationship."
22. Accordingly, the petition is allowed. The action of the respondent - APMC to continue the departmental proceedings pursuant to the Show Cause Notice of 3.10.2020 are held to be without authority of law. The petitioner shall be entitled to all terminal benefits on the basis of he having been relieved from the APMC with effect from 15.2.2020. The benefits entitled to be computed and paid to the petitioner such as Provident Fund, Gratuity, Leave Encashment etc. by the respondent - APMC within a period of ten weeks from the date of receipt of copy of this judgment. Rule is made absolute to that extent. Direct Service is permitted. No order as to costs.
[11] The facts on hand indicate a better situation for the petitioner, inasmuch as, not even the departmental proceedings has been initiated which can be so said to be done only on issuance of charge-sheet. The withholding of terminal benefits therefore by order dated 27.11.2020 is without authority of law.
[12] Accordingly, the petition is allowed. The benefits entitled to be computed and paid to the petitioner such as Provident Fund, Gratuity, Leave Encashment etc. by the respondent - APMC within a period of eight weeks from the date Page 16 of 17 Downloaded on : Wed Oct 12 22:11:47 IST 2022 C/SCA/19523/2021 ORDER DATED: 10/10/2022 of receipt of copy of this judgment by the respondents. The release of these benefits are without prejudice to the actions that may be open for the APMC and / or the State to take pursuance to the inquiry conducted under Section 44 of the APMC Act, 1963 if available in accordance with law. The prayer with regard to the audit report is not entertained at this stage.
[13] Rule is made absolute to that extent. Direct Service is permitted. No order as to costs.
(BIREN VAISHNAV, J) VATSAL S. KOTECHA Page 17 of 17 Downloaded on : Wed Oct 12 22:11:47 IST 2022