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 1, Cited by 0]

Calcutta High Court (Appellete Side)

Sreemoyee Kar & Ors vs State Of West Bengal And Ors on 17 August, 2022

Author: Rajasekhar Mantha

Bench: Rajasekhar Mantha

17.08.2022
Court No.13
Item No.28
sp
                                 WPA 17651 of 2022

                                Sreemoyee Kar & Ors.
                                         Vs.
                            State of West Bengal and Ors.

              Ms. Debjani Sengupta
              Ms. Koyel Bag,
              Mr. Abhijit Chatterjee,
              Ms. Shahina Haque
                                                    ... For the petitioners.

              Mr. Sudipto Panda
              Ms. Munmun Tewary
                                                           ... For the State.

                      The writ petitioners are Assistant Teachers

              under the State. The subject matter of challenge is

              Memo    No.     5839-F(P)     dated   July    9,     2012     and

              Corrigendum dated December 27, 2018, issued by the

              Secretary, Finance Department, Government of West

              Bengal and the Memo No. 68-ES/Audit/12A-47/17

              dated   November       16,    2017, issued by the Special

              Secretary, School Education Department, Government

              of West Bengal.

                      House     Rent    Allowance    paid     to    Assistant

              Teachers under the State is normally linked to the HRA

              paid to their spouses who are also employed with

              the State Authority. The object is to ensure that a

              double benefit of HRA is not availed by a couple

              staying under the same roof.

                      The   impugned        memos   however,       sought    to

              apply   the     said   rule    even   to     those    Assistant
                         2




Teachers who spouses are employed in Non-State

private organization.

       As a consequence whereof, such person like the

petitioners are either denied HRA or allowed the same

only to a   limited extent under   a ceiling.   The issue

was gone into and addressed in great detail by a

Co-ordinate bench of this Court. A series of writ

petitions were heard on the issue, and judgment

was delivered inter alia, in WPA 1389 of 2018

(Mousumi Biswas and another vs. State of West Bengal

and others) on March 16, 2021.

       "48. Therefore, to summarize the key takeaways
       of the findings of the Court, the same is
       stated as follows:
            a) The Audit Memo dated November 16,
            2017 and Memo No. 2554/G-SE dated
            December 28, 2017 are held to have been
            issued without authority of law and is
            set aside on the grounds of being
            issued on irrelevant considerations and
            being manifestly arbitrary/discriminatory,
            in effect as per the law laid down in
            Subhasis Negel (supra).
            b) Pertaining to the State s access to
            limited pool      of    resources    which
            necessitated this purported rejig of policy
            in the first place, such argument stands
            self-demolished     for  the reason   that
            employees of State aided colleges and
            universities are getting the full benefits
            of drawal of HRA, notwithstanding that
            their spouses might be engaged in
            private employment. With a lack of a
            certain legitimate objective being met by
            the State, this therefore, becomes a
            clear case of unreasonable classification
            and hence is violative of the tenets of
            equality enshrined under Article 14 of the
            Constitution of India.
            c) Notwithstanding the unreasonable
            classification which was carried out in
            the case of the petitioners which is
            patently violative of Article 14 of the
           3




Constitution of India, no technical or
expert findings or relevant factors had
been       furnished        by        the State
Respondents to justify the need for the

alleged modification of such policy concerning the drawal of HRA, by the petitioners. There is no demonstration as to the extent of fiscal prudence sought to be achieved by the State by purportedly bringing into consideration the HRA of the spouses (engaged in private employment) of those employees who are serving in nonGovernment/ Aided/Sponsored educational institutions, to trigger the common ceiling under the ROPA Memorandum of 2009 and thereby specifying the quantum of funds saved, by the public exchequer. Therefore, such an irregular policy decision merits an interference of this Court as per the principles laid down in Subhasis Negel (supra) and Federation of Railway Officers Association (supra).

d) The impugned, clarificatory Corrigendum dated December 27, 2018 read with the Finance Department Memo No. 5839-F(P) dated July 9, 2012 is applicable in the matters of grant of HRA to a state government employee, who are governed by the altogether separate West Bengal Service (ROPA) Rules, 2009 issued vide Memo No. 1691-F dated February 23, 2009 and for the self- same reason, it is inapplicable to the category of employees employed in nongovernment sponsored institutions, who are governed by the ROPA Memorandum of 2009 for Non-

Governmental Educational Institutions, issued by Memo. 46-SE(B) dated February 27, 2009.

e) The impugned, clarificatory corrigendum dated December 27, 2018 (which was issued post the initiation of the present litigation) in so far as it is inconsistent by including within its ambit employees who are serving in non- Government/Aided/Sponsored educational institutions is liable to be struck down for being violative of the Finance Department Memo No. 5839-F(P) dated July 9, 2012. The impugned, clarificatory corrigendum could not have risen above its source and is accordingly set aside 4 to such degree of inconsistency as aforesaid.

49. In view thereof, the State Respondents are hereby directed to ensure complete conformity in the payment of HRA which is payable to the petitioners in accordance with the ceiling envisaged in the ROPA Memorandum of 2009 which is applicable to them along with any connected memos, that maybe applicable. If in any case, the payment of such HRA has been stopped in pursuance of the Audit Memo dated November 16, 2017, Finance Department Memo No. 5839- F(P) dated July 9, 2012, and Memo No. 2554/G- SE dated December 28, 2017 or other similar memos that have been issued by the various District Inspectors of Schools (S.E) across the State of West Bengal, the arrears of the same must be paid to the petitioners within six weeks from the date of this judgment."

Counsel for the State would argue that an appeal has been preferred by the State being MAT No. 1023 of 2021 against the said judgment and order, which is since pending. The said judgment dated 16th March, 2021, has not been stayed by the Division Bench.

The said judgment is therefore in force and holds good even as on date.

This Court is in complete agreement with the views expressed by His Lordship of a Co-

ordinate Bench in the case of Mousumi Biswas (supra).

In that view of the matter, this Court directs the State to first release HRA benefits to the petitioners in terms of the applicable rules (excluding the impugned Memos), together with complete arrears till date. Any recoveries already 5 made, shall be refunded to the petitioners, within a period of six weeks from date. Any order of recovery still pending, shall remain automatically stayed.

The petitioners shall continue to receive HRA as if the impugned Memos are not in force.

Needless to mention, the aforesaid order shall abide by the final result of MAT No. 1023 of 2021.

For the purpose of complying with the aforesaid order, both the School authorities shall forthwith send appropriate requisition/bills and/or calculations to the D.I. of Schools, who shall release payment, within the time stipulated hereinabove.

With the aforesaid observations, the writ petition shall stand disposed of.

There shall be no order as to costs.

All parties shall act on the server copy of this order duly downloaded from the official website of this Court.

(Rajasekhar Mantha, J.)