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 6, Cited by 0]

Gauhati High Court

Mahesh Singh vs Union Of India & 3 Ors on 19 April, 2016

Author: T. Vaiphei

Bench: T. Vaiphei

                       IN THE GAUHATI HIGH COURT
       (High Court of Assam, Nagaland, Mizoram and Arunachal Pradesh)

                               WRIT APPEAL NO.410 OF 2013

                         Sri Mahesh Singh
                         S/O- Shyam Singh, Permanent resident of village
                         and P.O.- Bin, Dist.- Pithoragarh (Uttarkhand)
                         and presently residing temporarily at the house of
                         Sri Sombhu Choudhury, Basistha Road, Beltola,
                         Guwahati-28, Dist.- Kamrup(Metro), Assam.
                                                           ----      Appellant
                               Vs.

                         1. Union of India represented by the Secretary,
                            Department of Personnel, Public Grievances and Pension,
                            Govt. of India, New Delhi.

                         2. Director General, Assam Riffles
                            Shillong - 11 C/O: 99 APO.
                         3. Commandant, 27 Assam Riffles,
                            C/O: 99 APO.
                         4. Chief Accounts Officer,
                            C/O office of the DGAR, Shillong-11.
                                                           ----     Respondents

                                         BEFORE
                            THE HON'BLE MR. JUSTICE T. VAIPHEI
                         THE HON'BLE MR. JUSTICE MANOJIT BHUYAN


                         For the appellant    :    Mr. W. Rahman, Advocate.

                         For the respondents:      Mr. S.C. Keyal, Asstt. S.G.I.

                         Date of hearing      :    17-03-2016
                         Date of judgment     :    19-04-2016

                                             JUDGMENT

(T. Vaiphei, J.) The legality of the judgment dated 29-10-2013 passed by the learned Single Judge in WP(C) No. 6040 of 2012 is called into question in this writ appeal.

WA No. 410/13(Pension) Page 1 of 9

2. The appellant joined as Rifleman, General Duty of Assam Rifles on 2- 5-1989. It is his case that after rendering his service for about eight years, he developed health related problems, which deteriorated year by year, for which he overstayed his leave and was punished for that. He was awarded rigorous imprisonment (RI) altogether for 1 year, 7 months and 4 days. He also incurred four Red Ink entries in his service dossier. He was thereupon discharged from service without issuing show cause or giving him an opportunity of hearing on 22-1-1999. Subsequently, a show cause notice was given to him to which he submitted his reply. Long thereafter, the order dated 3-6-2004 was issued by the respondent No. 3 discharging him from service with effect from 20-2-1999. After his discharge, he was paid some of his dues without proper calculation, but not pensionary benefits. The representations made by his wife, as he is ill, for payment of pension benefits did not get the desired result which prompted him to file WP(C) No. 962/2011(S/S) before the Jharkhand High Court, which, however, by the order dated 12-10-2012 dismissed the writ petition on the ground of lack of territorial jurisdiction. He thereafter filed the writ petition before this Court for appropriate relief.

3. The stance taken by the respondent authorities in their counter- affidavit is that he did not have the qualifying service of 10 years and could not be paid the pension benefits. According to the respondents, the appellant was enrolled in the Assam Rifles on 2-5-1989 and was discharged from service as he was found to be a habitual offender w.e.f. 20-2-1999 for having incurred four Red Ink entries in his service dossier. The four red entries related to award of punishments dated 21-12-1996, 17-03-1997, 3- 10-1998 and 5-12-1998 under the Army Act for overstaying his leave. Though the total service of the appellant at the time of his discharge on 20- 2-1999 was 9 years, 9 months and 18 days, after deducting the number of days for which he did not render service, i.e., 1 year, 7 months and 4 days, the service actually rendered by him came to 8 years, 2 months and 17 days, which is short of the minimum qualifying service of 10 years under Rule 49(2)(b) of the Central Civil Services (Pension) Rules, 1972 ("Pension WA No. 410/13(Pension) Page 2 of 9 Rules" for short) for receiving pension. According to the respondents, as the appellant did not render the minimum statutory qualifying service mandated by the Pension Rules, he is not entitled to pension benefits. However, other dues such as IRLA credit balance, GPF, retirement gratuity and service gratuity were paid to him It is the contention of the respondents that the appellant was not compulsorily retired by way of punishment, but was discharged from service by the Unit Commandant vested with statutory powers under para 24 of Chapter VIII of the Assam Rifles Manual and Assam Rifles Act, 1941 and that such discharge was an administrative action to maintain discipline amongst the combatised soldiers of Assam Rifles and did not fall in the category of penalty of compulsory retirement. It is, however, pointed out by the respondents that the appellant discharged from service w.e.f. 20-2-1999 though formal discharge certificate was issued on 3-6-2004, which was an administrative lapse.

4. After perusing the impugned judgment and material on record and on hearing the learned counsel appearing for the rival parties, the ponts for consideration in this appeal are as follows:

1. Whether the order of dismissal/discharge of the appellant from service is valid or not?
2. If it is not valid, whether the period from 20-2-1999 to 3-6-2004 in which he did not admittedly render service can be computed for the purpose of qualifying service for the purpose of pension?

5. Before proceeding further, we record the findings of the learned Single Judge, which are found at para 11, 12, 13, 14 and 15 of the impugned judgment, which read thus:

"11. The fact that the petitioner (appellant) was punished four times, which led to recording of four Red Ink entries in his Service Dossier is not disputed. It is also not in dispute that petitioner lost 1 year, 7 months and 4 days of his service as non-
WA No. 410/13(Pension) Page 3 of 9
qualifying service on account of the punishments awarded which led to recording four Red Ink Entries. From the record, it is evident that order was passed on 07-02-1999 discharging the petitioner from service w.e.f. 28-02-1999 being an undesirable soldier under the provisions of Assam Rifles Manual Chapter VIII Rule 24and Para 6 of 4/88. This was also communicated to the petitioner. By a subsequent order dated 19-02-1999, the previous order was amended to read date of discharge as w.e.f. 20-02-1999 instead of 28-02-1999. Failure to issue formal discharge order has been attributed to inadvertence and oversight, which was subsequently rectified by issuing the order dated 03-06-2004. The same did not in any way prejudice to the petitioner inasmuch as petitioner was served with the order dated 07-02- 1999 and 19-02-1999 and he was struck off the rolls of Assam Rifles w.e.f. 20-02-1999.
12. In this writ petition, the petitioner has not challenged his discharge from service and only seeks a direction to grant pensionary benefits.
13. However, it has been explained by the respondents that the qualifying service of the petitioner after deducting the period of service covered by the punishment awarded which also remained unchallenged stood at 8 years, 2 months and 17 days, which fell short of the minimum qualifying service period of 10 years as per the Central Civil Services (Pension) Rules, 1972.
14. The decision relied upon by the learned counsel for the petitioner in Gurdev Singh Sidhu (supra), is not attracted to the facts of the present case as that case was concerned with the issue relating to compulsory retirement of a permanent public servant, which is not the same issue here. This court finds no WA No. 410/13(Pension) Page 4 of 9 error or infirmity in the stand taken by the respondents to warrant any judicial interference."

6. The contentions raised by the appellant before the learned Single Judge are reiterated by Mr. W. Rahman, the learned counsel for the appellant by urging that the order of discharge made with retrospective effect is non-est and is not operative. So understood, submits the learned counsel, the date of discharge should be treated as 3-6-2004, when the order was actually issued, and, if the date of discharge is taken as on 3-6- 2004, there would be no difficulty in holding that the appellant had rendered the qualifying service of 10 years or more for receiving pension and gratuity as admissible under the rules. In support of his contentions, the learned counsel relies on B. Jeevaratnam v. State of Madras, AIR 1966 SC 951. Per contra, Mr. S.C. Keyal, the learned Assistant Solicitor General of India, submits that retrospective order of discharge may be illegal, but that will not make any material difference to the case of the appellant for availing the benefit of pension. According to him, the discharge of the appellant with retrospective effect does not invalidate the discharge order in so far as its operation with prospective effect is concerned and cannot have the effect of wiping out his period of absence for one year, seven months and four days of service, which must be deducted from the period of his completed service. In these circumstances, contends the learned ASG, the learned Single Judge did not commit any illegality in dismissing the writ petition. He, therefore, forcefully submits that this writ appeal is bereft of merit and is, therefore, liable to be dismissed.

7. In so far as the legality of discharge of the appellant with retrospective effect is concerned, the law is now no longer res integra. Just as an order of dismissal cannot be given effect to with retrospective effect, on a parity of reasoning, an order of dismissal cannot be given effect to with retrospective effect, but that does not mean that the order of discharge is invalid; it only means that it will take effect prospectively. The leading authority is B. WA No. 410/13(Pension) Page 5 of 9 Jeevaratnam case (supra). The relevant portions of the judgment read thus:

"4. The order dated October 17, 1950 directed that the appellant be dismissed from service with effect from the date of his suspension, that is to say, from May 20, 1949. In substance, this order directed that (1) the appellant be dismissed, and (2) the dismissal do operate retrospectively as from May 20, 1949. The two parts of this composite order are separable. The first part of the order operates as a dismissal of the appellant as from October 17, 1950. The invalidity of the second part of the order, assuming this part to be invalid, does not affect the first part of the order. The order of dismissal as from October 17, 1950 is valid and effective. The appellant has been lawfully dismissed, and he is not entitled to claim that he is still in service.
5. We may now notice the cases relied on by counsel for the appellant. In Hemanta Kumar v. S.N. Mukherjee [1953] 58 C.W.N. 1 the Calcutta High Court had occasion to consider an order dated April 29, 1952 by which a civil servant had been placed under suspension with retrospective effect from January 16, 1951. While holding that the order of suspension for the period, January 16, 1951 up to April 28, 1952 was invalid and should be quashed, the Court held that the order of suspension was valid and effective as and from April 29, 1952 and this part of the order should be upheld. As a matter of fact, the validity of the suspension as from April 29, 1952 was not even questioned by counsel for the parties. Far from supporting the appellant, this decision is against him on the point under consideration. In Abdul Hamid v. The District School Board, 24-Parganas [1957] 61 C.W.N. 880 the Calcutta High Court had occasion to consider an order dated April 18, 1952 discharging a teacher employed by a District School Board from service with effect from July 15, 1951, the date on which he had been arrested in connection with a pending criminal case against him. While holding that the dismissal from the period from July 15, 1951 up to April 17, 1952 was invalid, the High Court also held that the order of dismissal WA No. 410/13(Pension) Page 6 of 9 was entirely bad and was not effective even from April 18, 1952. The High Court observed:
"It appears to me that when the real intention of the Board was to discharge the petitioner with effect from the date when he was put under arrest it is not within the jurisdiction of the Court to substitute a different intention and maintain the order of discharge in a modified form. The order must stand or fall in toto. In this view of the matter it appears to me that the order of discharge as passed by the Board cannot stand."

6. Our attention is drawn to similar observation in Sudhir Ranjan Haldar v. State of West Bengal: (1961) IILLJ 283 Cal . With respect, we are unable to agree with this line of reasoning. An order of dismissal with retrospective effect is, in substance, an order of dismissal as from the date of the order with the superadded direction that the order should operate retrospectively as from an anterior date. The two parts of the order are clearly severable. Assuming that the second part of the order is invalid, there is no reason why the first part of the order should not be given the fullest effect. The Court cannot pass a new order of dismissal, but surely it can give effect to the valid and severable part of the order."

8. The fact that an order of discharge with retrospective effect does not invalidate the discharge order in so far as its operation with prospective effect is concerned, is re-affirmed by the Apex Court in the Gujarat Mineral Development Corporation v. Shri P.H. Brahmbhatt, (1974) 3 SCC 601 in the following context:

"7. It is obvious from the order terminating the services of the respondent that it is an order of discharge. But that order though dated January 6, 1971, purports to terminate the services of the respondent as from November 9, 1970 on the ground that his services were no longer required. In the covering letter of the same date, a WA No. 410/13(Pension) Page 7 of 9 month's salary was sent in lieu of one month's notice as provided in the Service Rules of the Corporation. The respondent contends that this order is defective because it purports to terminate his services retrospectively from November 9, 1970. Though the order is one purporting to terminate his services from a date anterior to the date of the order of termination, that order ex facie is severable. In fact it is an order discharging the services of the respondent as from the date of the order with the super-added direction that the order should operate retrospectively as from an anterior date. Even if the super- added part is invalid, there is no reason why the first part of the order does not take effect. It was so held by this Court in Jeevaratnam v. State of Madras.1 The intention of the Corporation was no doubt to terminate the services of the respondent from the date from which his services were not available to the Corporation as he was absent without leave. For that reason the Corporation stated in the covering letter that the rest of his dues will be sent to him hereafter, which probably were intended to cover the period for which the leave was not granted or this may be in respect of the provident fund, etc. In any case, as we have said earlier, the order of termination cannot be held to be defective merely because the order was to take effect from November 9, 1970. We will, therefore, treat the order as an order of termination as from the date of the order with one month's salary in lieu of one month's notice which would more than meet the requirements, because there is a dispute as to whether even under the Service Rules the respondent was entitled to seven days' pay only in lieu of notice. In our view, the order cannot be held to be invalid."

9. Now, even if the order of discharge of the appellant was to take effect from 3-6-2004 also and not from 28-2-1999, the fact remains that that period was treated as a non-qualifying service due to the punishment awarded to him for his unauthorised absence from duty, which has never been challenged by him. Therefore, this period cannot be counted towards 1 (1967) 1 LLJ 391 : (1966) 2 SCR 204 : AIR 1966 SC 951 : (1967) 1 SCJ 404 WA No. 410/13(Pension) Page 8 of 9 the qualifying service for the purpose of pension. This is obviously not an interruption in service, which can be condoned under Rule 27 and 28 of the Central Civil Services (Pension) Rules, 1972. Once this period is held to be not admissible for counting for the purpose of qualifying service, the service period of the appellant fell short of the qualifying service of ten years for availing of pension benefits. In the view that we have taken, we affirm the impugned judgment though on a different ground.

10. The result of the foregoing discussion is that there is no merit in this appeal, which is hereby dismissed. There shall, however, be no order as to costs.

                                           JUDGE                      JUDGE




                Alam




WA No. 410/13(Pension)                                                               Page 9 of 9