Central Administrative Tribunal - Delhi
Rekha Goel vs Municipal Corporation Of Delhi on 27 November, 2024
1
O.A. No. 1949/2024
CENTRAL ADMINISTRATIVE TRIBUNAL
PRINCIPAL BENCH: NEW DELHI
O.A. No. 1949/2024
Reserved on: 22.10.2024
Pronounced on: 27.11.2024
HON'BLE SHRI AJAY PRATAP SINGH, MEMBER (J)
Mrs. Rekha Goel, Principal [Retired]
Aged about 55+ years,
Wife of Mr. Anil Goel,
Retired from: MCD School, CP Block,
Pitampura, Delhi under Keshav Puram Zone
Of Municipal Corporation of Delhi.
R/o A-6, Prashant Vihar,
Delhi-110 085.
...Applicant
Versus
1. Municipal Corporation of Delhi
Through/Service to be effected upon its Commissioner,
Dr. S.P.Mukherjee, Civic Centre,
Minto Road,
New Delhi - 110 002.
2. Keshav Puram Zone,
Municipal Corporation of Delhi
Service to be effect upon its Deputy Commissioner,
A-1, near Hathoda Ram Park,
Keshav Puram, Delhi - 110 035.
3. Accounts Officer, at Keshav Puram Zone,
Municipal Corporation of Delhi
A-1, near Hathoda Ram Park,
Keshav Puram, Delhi - 110 035.
...Respondents
For Applicant: Mr. Pradeep Kumar, counsel for applicant.
For Respondents: Ms. Neha Bairagee, Panel Counsel-MCD
O R D E R (ORAL)
AS PER AJAY PRATAP SINGH, MEMBER JUDICIAL:
The applicant, a retired Principal from MCD School, CP Block of MCD, by means of this Application has invoked the jurisdiction of this Tribunal under Section 19 of the Administrative Tribunals Act, 1985 for issuance of a direction to the respondent (MCD) to release unpaid DCRG, commuted value of pension, arrears of ad hoc bonus, 2 O.A. No. 1949/2024 arrears of MACPs, arrears of 7th CPC, DA and also to release interest on GPF dues delayed earned leave encashment, pension payment with interest at the rate of 12% per annum from the date of entitlement till the date of actual payment.
PRAYER
2. Applicant has claimed following main relief (s) [as extracted from the OA) reads as under:-
"a. Direct Respondents to immediately release/pay to the applicant her unpaid, DCRG, CVoP with simple interest @ 12% per annum, with all consequential reliefs and benefits;
b. Direct Respondents to immediately release/pay to the Applicant her unpaid, due difference/arrear of ad-hoc bonus for the year 2014-2015, pro-rata ad-hoc bonus for the year 2016-2017 onwards except 2021-2022, arrears of 3rd financial upgradation under MACPS and also unpaid arrears of 7th CPC, dearness allowances with simple interest @ 12% per annum, with all consequential reliefs and benefits;
c. Direct Respondents to immediately release/pay to the Applicant applicable interest on her GPF accumulation for the period from 01.04.2022 to 31.11.2022;
d. Direct Respondents to immediately release/pay to the Applicant simple interest @ 12% per annum on her delayed payment of earned leave encashment for the period of delay beyond two months past retirement date and also on pension fo the period from May, 2022 to till the date of their payment with all consequential reliefs and benefits;
e. Direct Respondents to immediately release/pay to the Applicant simple interest on her retiral, other dues from the date of their becoming due to the date of their payment @ 12% per annum, with all consequential reliefs and benefits;
f. Costs of this Application may also be granted to the Applicant;
and g. Pass any such further or other orders as this Hon'ble Tribunal may deem fit and proper in the facts and circumstances of the case to grant complete relief to the Applicant."
FACTS IN BRIEF
3. Shorn of unnecessary details, briefly stated facts adumbrated by the applicant that applicant stood retired on 01.04.2022 from the post of Principal under MCD. The applicant rendered more than 33 years of qualifying service and taken voluntary retirement. Respondents belatedly paid Rs.10,74,680/- as earned leave encashment on 09.09.2022, GPF amount Rs.15,41,899/- on 30.11.2022, GIS dues Rs.23,318/- on 24.02.2023 and arrears of 3 O.A. No. 1949/2024 pension April to November, 2022 on 07.02.2023 and no interest has been paid on aforesaid settlement dues from date of entitlement till date of actual payment.
4. It is also the case of applicant that respondents not paid in full amount towards commuted portion of pension and recovering from monthly pension. The applicant submitted representations to Commissioner, MCD on 05.04.2023, 25.04.2023 and 23.02.2024 but no response yet.
5. Applicant has prayed for release of DCRG, CVP, ad-hoc bonus for years 2014-2015, 2016-2017 and arrears of 3rd MACP and unpaid arrears of 7th CPC, Dearness Allowances etc. with simple interest @ 12% per annum.
6. Per contra, the respondents have contested the claim of the applicant by filing short affidavit and made averments that applicant superannuated after attaining the age of superannuation on 01.04.2022 from the post of Principal under MCD School, CP Block, Pitampura, Delhi under Keshav Puram Zone, MCD.
7. The respondents-MCD has further averred in the short affidavit that already paid amount towards GPF, GIS, leave encashment and processed bills to be paid towards DCRG and commuted portion of pension. The respondents stated that they have already paid considerable amount payable towards retiral dues to the applicant and remaining retiral benefits already been computed and processed for payment on priority basis as soon as the funds are made available.
8. Rejoinder has been filed by the applicant and much emphasized that pension, gratuity and other retiral benefits are valuable vested legal right and property to be paid on the date of retirement. The respondents deliberately caused delay in disbursement of retiral benefits and there is no iota of explanation for delay and applicant deserves to be compensated by payment of interest on delayed period.
9. Applicant has further stated in the rejoinder in tabular form amounts outstanding/paid till filing of rejoinder. So also referred to 4 O.A. No. 1949/2024 details of the applicant dated 08.08.2024 |(Annexure A-8) furnished by the respondents and same elates to terminal benefits arrears due to the applicant and paid amount towards EL, GPF, GIS and 50% of 7th CPC arrears paid and no payment towards DCRG, commutation, bonus 2014-2015, 2016-2017 and 2018-2019 and arrears of 3rd MACP, re-fixation of pay and arrears and DA from July to September, 2019 and January 2022 to March, 2022.
SUBMISSIONS
10. Shri Pradeep Kumar, learned counsel for applicant argued and can be summarized as -
(i) Applicant retired as Principal under MCD on 01.04.2022 and not been paid DCRG amount, bonus for years 2014-2015, 2016-
2017 and 2018-2019, 3rd MACP arrears, fixation of pay arrears and D.A. for period July, 2019 to September, 2019, July, 2021 to November, 2021 and from January to March, 2022.
(ii) Applicant is legally entitled for payment of all settlement dues on 01.04.2022, date of retirement. The respondents have released some of the retirement benefits and other dues belatedly and without any justifiable reason. Hence, applicant is legally entitled for compensation for arbitrary denial of settlement dues on time, there is culpable delay attributed to the respondents.
(iii) Respondents have not paid any of the retirement dues on time i.e. on 01.04.2022. E.L. encashment paid on 09.09.2022, GPF on 30.11.2022, GIS on 24.02.2023, arrears of pension April, 2022 to November, 2022 on 07.02.2023. The aforesaid payments paid belatedly without any lawful reason and money retained illegally without interest by the respondents on the said payments.
(iv) Respondents have not paid till date DCRG Rs.17,73,222/-, commutation of pension Rs.2,00,000/-, 3rd MACP dues October, 2017 to September, 2019 Rs.1,95,128, Re-fixation of pay arrears Rs.32,995/-, 7th CPC arrears Rs.41,274/-, Bonus for year 2014- 2015 Rs.3454/-, for year 2016-17 Rs.6908/- and for year 2018-19 Rs. 6908/- not been paid. So also DA for July 2019 to September, 2019 Rs.11,040/-, for July 2021 to 2021 Rs.71,255/- and for 5 O.A. No. 1949/2024 January to March, 2022 Rs.7,866/- have not been paid till date for no lawful reason.
(v) The applicant is entitled to receive retirement benefits and all other dues on date of retirement i.e. 01.04.2022 but till date all dues not paid by respondents. There is absolutely no lawful reason and no enquiry or criminal case is pending against the applicant. The respondents have delayed retiral dues for no rhyme and reason. The respondents withheld dues for more than two years and eight months and applicant is entitled for normal accretion and interest @ 12% per annum for delayed period as there is no justification for withholding the said dues.
(vi) Hon'ble Supreme Court in catena of judgments i.e. Deokinandan Prasad Vs. The State of Bihar and Others (1971) 2 SCC 330, D.S. Nakara Vs. Union of India (1983) 1 SCC 305, Pepsu RTC Vs. Mangal Singh (2011) 11 SCC 702, Poonamal Vs. Union of India (1985) 3 SCC 345 and Krishna Kumar Vs. Union of India (1990) 4 SCC 207, held that right to pension and gratuity are not mere bounties. An employee earns these benefits by virtue of his long, continuous, faithful and unblemished service.
(vii) Hon'ble Supreme in State of Kerala Vs. M. Padmanabhan Nair [(1985) 1 SCC 429], D.D. Tiwari Vs. Uttar Haryana Bijli Vitran Nigam Limited (2014) 8 SCC 894 held that pension and gratuity become due to retirement and any culpable delay in settlement and disbursement must be visited with penalty of payment of interest at current market rate till actual payment.
(viii) Hon'ble High Court of Delhi at New Delhi in case of D.T.C. Vs. K.K. Berry, (2006) SCC Online Del.1032 and in case of Chiranji Lal Vs. D.D.A., WP(C) No. 11684/2009 decided question of payment of interest on gratuity, commuted value of pension and leave encashment. In present case of the applicant suitable compensation by way of interest be paid as respondents retained retiral dues without any justification.
(x) Hon'ble High Court of Delhi in case of EDMC Vs. Jeet Singh WP(C) No.9947/2021 vide Order dated 13.09.2021 has upheld order 6 O.A. No. 1949/2024 of this Tribunal - whereby MCD directed to pay interest at the rate of 12% per annum till date of payment.
(x) Hon'ble High Court of Delhi vide Order dated 06.11.2024 in WP(C) No.7668/2004, Municipal Corporation of Delhi Vs. Bijender Singh, has upheld Order dated 06.02.2024 in OA No.1195/2023 granting interest @ 12% per annum on withheld amount and rejected ground of financial crunch as unthinkable.
(xi) Respondents not released payments for balance Rs. Two lacs for commuted value of pension and 7th CPC arrears and gratuity etc., only bills might have passed.
11. Ms. Neha Bairagee, learned Panel counsel - MCD vociferously canvassed and can be summarized as under :-
i) The respondents have already paid GPF, GIS, Leave Encashment and DCRG and commutation of pension bills already passed to be paid on priority basis as soon as funds are made available.
(ii) So far as latest status of payment of remaining dues only 50% of the DCRG total amount Rs.17,73,222/- i.e. Rs.8,86,611 already processed for payment on 25.09.2024. Full payment of commuted value of pension paid as remaining last payment made on 04.09.2024. So far as 3rd MACP from October 2017 to 2019 Rs.1,95,128/- also under process, Bill processed and likely to be paid. Remaining Rs.41,274/- as to 7th CPC arrears paid on 27.08.2024. So far as payment related to Bonus - not a retiral dues not been paid till date.
(iii) So far as D.A. for period July, 2019 to September, 2019, Rs.11,40, July, 2021 to November, 2021 Rs.71,255/- and for January to March, 2022 Rs.7,866/- still to be paid and as soon as funds are made available same shall be paid.
(iv) Applicant is entitled for interest as per prevailing GPF rates on delayed retiral benefits. This Tribunal in catena of Orders on similar facts and law in OA No.1147/2022 vide Order dated 1909.2022, OA No.3812/2023 vide order dated 27.09.2024, OA No.3082/2023 vide Order dated 07.08.2024, OA No.1170/2024 vide Order dated 7 O.A. No. 1949/2024 27.09.2024, OA No.179/2024 vide Order dated 22.08.2024, OA No.1007/2024 vide order dated 08.08.2024, OA No.2318/2023 vide Order dated 07.11.2023, OA No.3790/2024 vide Order dated 30.09.2024 and OA No.2392/2024 vide order dated 31.05.2024, held that interest at the prevailing GPF rate is admissible from date of superannuation till the amount is actually paid.
(v) Hon'ble High Court of Delhi at New Delhi Municipal Corporation of Delhi Vs. Smt. Ram Pyari [WP(C) No.7024/2024] vide interim Order dated 16.05.2024 has stayed order dated 20.09.2022 in OA No.2779/2021 directing to pay interest @ 12% per annum on unpaid retiral benefits. Applicant is entitled to interest at the GPF rate on delayed retiral benefits.
ANALYSIS AND FINDINGS
12. I have bestowed my anxious considerations on the rival contentions of the parties and also perused the material placed on record.
THE ISSUES
13. From the above submissions of the parties and the material placed on record, in my view two issues arise for consideration, viz.-
(i) Whether the respondents in the facts of the case, are justified in not releasing full DCRG, commuted value of pension, 7th CPC arrears, arrears of Bonus, DA and interest thereon. So also paid rests of retirement benefits belatedly?
(ii) Whether the applicant is entitled to get any interest for the withheld retirement gratuity, Bonus, DA and arrears of 7th CP amount and on delayed payment of other retirement benefits?
RULE OF LAW
14. Before dealing with the rival contentions advanced at the Bar, it is apposite to refer the Scheme, relevant statutory rules occupying the field, administrative instructions and precedent for payment of retirement benefits on date of retirement and interest on delayed payment as -
8 O.A. No. 1949/2024A. The Central Civil Services (Pension) Rules, 1972, applicable to the applicant, relevant rules are -
(i) Rule 3 - Definitions
(r) Retirement Benefits - includes pension or service gratuity and
retirement gratuity where applicable.
(ii) Rule-5- Regulation of claims to pension or family
pension.
(1) Any claim to pension or family pension shall be regulated by
the provisions of these rules in force at the time when a Government servant retires or is retired or is discharged or is allowed to resign from service or dies, as the case may be.
(2) The day on which a Government servant retires or is retired or is discharged or is allowed to resign from service, as the case may be, shall be treated as his last working day. The date of death shall also be treated as a working day.
(iii) Rule 50 - Retirement/Death Gratuity (1)(a) A Government servant, who has completed five years' qualifying service and has become eligible for service gratuity or pension under Rule-49, shall, on his retirement, be granted [retirement gratuity] equal to one-fourth of his emoluments for each completed six monthly period of qualifying service, subject to a maximum of 16 ½ times the emoluments.
(iv) Rule 58 - Preparation of pension papers.
Every Head of Office shall undertake the work of preparation of pension papers in Form 7 two years before the date on which a Government servant is due to retire on superannuation, or on the date on which he proceeds on leave preparatory to retirement, whichever is earlier.
(v) Rule 60 - Completion of pension papers.
The Head of Office shall complete Part-I of Form 7 [not later than six months of the date of retirement] of the Government servant.
(vi) Rule 68- Interest on delayed payment of gratuity.
(1) If the payment gratuity has been authorized later than the date when its payment becomes due, and it is clearly established that the delay in payment was attributable to administrative lapses, interest shall be paid at such rate as may be prescribed and in accordance with the instructions issued from time to time:
Provided that the delay in payment was not caused on account of failure on the part of the Government servant to comply with the procedure laid down by the Government for processing his pension papers.
(2) Every case of delayed payment of gratuity shall be considered by the Secretary of the Administrative Ministry or the Department in respect of its employees and the employees of its attached and subordinate offices and where the Secretary of the Ministry or the 9 O.A. No. 1949/2024 Department is satisfied that the delay in the payment of gratuity was caused on account of administrative lapse, the Secretary of the Ministry or the Department shall sanction payment of interest.
(3) The Administrative Ministry or the Department shall issue Presidential sanction for the payment of interest after the Secretary has sanctioned the payment of interest under sub-rule (2).
(4) In all cases where the payment of interest has been sanctioned by the Secretary of the Administrative Ministry or the Department, such Ministry or the Department shall fix the responsibility and take disciplinary action against the Government servant or servants who are found responsible for the delay in the payment of gratuity.
[Emphasis supplied] B. O.M. No.38/64/98-P&PW (F) dated 5th October, 1999 issued by Ministry of Personnel, PG & Pensions, Department of Pension & Pensioners Welfare, Government India, reads -
"Subject: Implementation of recommendations contained in para 61 of 44th Report of Parliamentary Standing Committee on Ministry of Home Affairs - Time Schedule for disbursement of Pension
- regarding.
In para 61 of the 44th Report of Parliamentary Standing Committee on MHA, the Committee had observed that timely payment of pension and retirement dues is not being made to the retiring employees of Union Government. The Committee drew attention to the Employees Provident Fund Scheme and the Notification issued by the Ministry of Labour on 27.10.97 amending the Employees Pension Scheme, 1995. In terms of provisions under Employees Provident Fund and Misc. Provisions Act., 1952, the Ministry of Labour inserted a new provision '17 A Payment of Pension' which inter-alia says that "in case the Commissioner fails without sufficient cause to settle a claim complete in all respects within 30 days, the Commissioner shall be liable for the delay beyond the said period and penal interest at the rate of 12% per annum may be charged on the benefit amount and the same may be deducted from the salary of the Commissioner." On the same analogy the Committee has recommended that similar provisions may be formulated and enforced to ensure timely payment of pension and retirement dues to the retiring employees of Union Government.
2. As per CCS (Pension) Rules, 1972, no interest is payable on delayed payment of pensions/commuted value of pension. However, the above recommendation of the Committee on delayed payment of retirement dues has been examined in this Department in consultation with Department of Personnel & Training and Department of Expenditure, Ministry of Finance and it has been decided to implement the recommendation as detailed below:-
(a) All pensioners' dues are to be settled by strictly following the procedures laid down in Rules 56 to 76 of CCS (Pension) Rules, 1972.
(b) Wherever delays are anticipated provisional pension should be sanctioned immediately.
(c) Any delay in processing of pension resulting in pension not being authorized on the last working day of retirement of the government servant, should be reported by the Head of Office to the next higher authority who would watch the settlement of delayed cases.10 O.A. No. 1949/2024
(d) In respect of delayed payment of gratuity wherever it results in payment of penal interest at the rate applicable to GPF deposits (at present 12% per annum compounded annually) under Rule 68 of CCS (Pension) Rules, 1972, Secretary of the Administrative Ministry or Department would initiate action to fix responsibility at all levels to recover the amount from the concerned Dealing Official, Supervisor and Head of Office in proportion to their salary by following the prescribed procedures for the purpose. This should be strictly enforced with immediate effect.
(e) Once it has been decided to pay gratuity the amount should be paid immediately pending a decision regarding payment of interest. This would reduce the interest liability if any on payment of delayed gratuity.
(f) In the matter of delayed payment of leave encashment, the Department of Personnel & Training in their note dated 2.8.99 has clarified that there is no provision under CCS (Leave) Rules for payment of interest or for fixing responsibility. Moreover, encashment of leave is a benefit granted under the leave rules and not a pensionary benefit.
(g) the matter of CGEGIS, the Department of Expenditure, Ministry of Finance in their U.O.No. 709/EV/99 dated 6.8.99 has clarified that payments under CGEGIS cannot be termed as terminal benefit. As payments under this Scheme are made in accordance with the Table of Benefit which takes into account interest upto the date of cessation of service, no interest is payable on account of delayed payments under the scheme. They have also clarified that CGEGIS payment cannot be withheld and no Government dues can be recovered from the accumulation except the amount claimed by the financial institution as due from the employee on account of loans taken for house building purpose.
3. Contents of this OM may also be brought to the notice of concerned attached/subordinate/field organisations under the administrative control of respective Ministry/Department, for compliance.
4. In so far as persons serving in the Indian Audit and Accounts Department are concerned, these orders issue after consultation with the Comptroller & Auditor General of India."
[Emphasis supplied] C. Hon'ble Supreme Court has held in case of S.K. Dua Vs. State of Haryana [2008 (3) SCC 44] that even in absence of statutory rules, an employee can claim interest on retiral benefits as benefits are not in the nature of bounty. Their Lordships held as -
"14. In the circumstances, prima facie, we are of the view that the grievance voiced by the appellant appears to be well founded that he would be entitled to interest on such benefits. If there are statutory rules occupying the field, the appellant could claim payment of interest relying on such rules. If there are administrative instructions, guidelines or norms prescribed for the purpose, the appellant may claim benefit of interest on that basis. But even in absence of statutory rules, administrative instructions or guidelines, an employee can claim interest under Part III of the Constitution relying on Articles 14, 19 and 21 of the Constitution. The submission of the learned counsel for the appellant, that retiral benefits are not in the nature of "bounty" is, in our opinion, well founded and needs no authority in support thereof. In that view of the matter, in our considered opinion, the High Court was not right in dismissing the petition in limine even without issuing notice to the respondents.
[Emphasis supplied] 11 O.A. No. 1949/2024 CASE LAW
15. Hon'ble Supreme Court judgments, whose implication was debated, reproduced for ready reference as under:-
(i) State of Kerala Vs. M. Padmanabhan Nair [(1985) 1 SCC 429] The relevant entire paragraphs reads as-
"1. Pension and gratuity are no longer any bounty to be distributed by the Government to its employees on their retirement but have become, under the decisions of this Court, valuable rights and property in their hands and any culpable delay in settlement and disbursement thereof must be visited with the penalty of payment of interest at the current market rate till actual payment.
2. Usually the delay occurs by reason of non-production of the L.P.C. (last pay certificate) and the N.L.C. (no liability certificate) from the concerned Departments but both these documents pertain to matters, records whereof would be with the concerned Government Departments. 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 month. The necessity for prompt payment of the retirement dues to a Government servant immediately after his retirement cannot be over-emphasised and it would not be unreasonable to direct that the liability to pay penal interest on these dues at the current market rate should commence at the expiry of two months from the date of retirement.
3. The instant case is a glaring instance of such culpable delay in the settlement of pension and gratuity claims due to the respondent who retired on May 19, 1973. His pension and gratuity were ultimately paid to him on August 14, 1975 i.e. more than two years and 3 months after his retirement and hence after serving lawyer's notice he filed a suit mainly to recover interest by way of liquidated damages for delayed payment. The appellants put the blame on the respondent for delayed payment on the ground that he had not produced the requisite L.P.C. (last pay certificate) from the Treasury Office under Rule 186 of the Treasury Code. But on a-plain reading of Rule 186, the High Court held -- and in our view rightly -- that a duty was cast on the Treasury Officer to grant to every retiring Government servant the last pay certificate which in this case had been delayed by the concerned officer for which neither any justification nor-explanation had been given. The claim for interest was, therefore, rightly, decreed in respondent's favour.
4. Unfortunately such claim for interest that was allowed in respondent's favour by the District Court and confirmed by the High Court was at the rate of 6 per cent per annum though interest at 12 per cent had been claimed by the respondent in his suit. However, since the respondent acquiesced in his claim being decreed at 6 per cent by not preferring any cross-objections in the High Court it would 12 O.A. No. 1949/2024 not be proper for us to enhance the rate to 12 per cent per annum which we were otherwise inclined to grant."
[Emphasis supplied]
(ii) O.P. Gupta Vs. Union of India & Ors. [(1987) 4 SCC
328. Their Lordships seisin with the issue whether the applicant entitled to interest on the delayed payment of his retirement benefits. Relevant paragraph 24 & 25 reads as -
"24. Normally, this Court, as a settled practice, has been making direction for payment of interest at 12 per cent on delayed payment of pension. There is no reason for us to depart from that practice in the facts of the present case.
25. The result therefore is that the appeal succeeds and is allowed with costs. The judgment and order passed by the High Court are set aside and the writ petition is allowed. The impugned orders passed by the Director General of Works, Central Public Works Department dated 17-9-1982 and 9-4-1985 declining to permit the appellant to cross the efficiency bar at the stage of Rs 590 in the pre-revised scale of Rs 350-900 w.e.f. 5-10-1966 as also from 5- 10-1972, and also at the stage of Rs 810 in the revised scale of Rs 650-1200 w.e.f. 5-10-1973 or from any subsequent date up to 31- 3-1978, the date of his superannuation, are quashed. We direct the Director General of Works to make an order in terms of FR 25 allowing the appellant to cross the efficiency bar at the stage of Rs 590 w.e.f. 5-10-1966 and at the stage of Rs 810 w.e.f. 5-10-1973 and subsequent dates, according to the decision of the Government of India, Ministry of Finance dated 21-9-1967 as later clarified by the Ministry of Home Affairs Memorandum dated 6-4- 1979 and to re-fix his salary upon that basis and pay the difference, as also re-fix his pension accordingly. The appellant would be entitled to interest at 12 per cent per annum on the difference in salary as well as in pension. We further direct that the Government of India will make the payment to the appellant within four months from today.
[Emphasis supplied]
(iii) In R.Kapoor Vs. Director of Inspection (Painting and Publication) Income-Tax and Anr. [(1994) 6 SCC 589]. The relevant paragraphs 6 to 11 reads as -
"6. The Tribunal on a consideration of the above held that death- cum-retirement gratuity (hereinafter referred to as 'D.C.R.G.') could not be withheld merely because the employee had not vacated the allotted premises during the course of his employment. Inasmuch as the appellant continued to retain the allotted residence even after retirement, interest at the rate of 10% could be paid to the appellant.
7. As regard the refund of the excess damages i.e. Rs. 1070 less Rs. 176 for the period 1.10.1979 to 20.11.1981, it was directed to be refunded and the recovery of damages could be made under Fundamental Rule 48A(iv)(c)(ii)(8).
8. In this appeal before us the appellant urges that he would be entitled to 18% interest at least in view of judgment of this Court in State of Kerala and others v. M. Padmanabhan Nair . Relying on this ruling, it is submitted that there is unjustified culpable delay in 13 O.A. No. 1949/2024 issuing the No Demand Certificate. The Tribunal having held that D.C.R.G. cannot be withheld because of the pendency of the claim for damages should have awarded interest at the rate of 18% per annum.
9. The respondent has not entered appearance.
10. This Court in M. Padmanabhan Nair's case (supra) has held as under: 'Pension and gratuity are no longer any bounty to be distributed by the Government to its employees on their retirement but have become, under the decisions of this Court, valuable rights and property in their hands and any culpable delay in settlement and disbursement thereof must be visited with the penalty of payment of interest at the current market rats till actual payment."
11. The Tribunal having comes to the conclusion that D.C.R.G. cannot be withheld merely because the claim for damages for unauthorised occupation is pending, should in our considered opinion have granted interest at the rate of 18% since right to gratuity is not dependent upon the appellant vacating the official accommodation. Having regard to these circumstances, we feel that it is a fit case in which the award of 18% is warranted and it is so ordered. The D.C.R.G. due to the appellant will carry interest at the rate of 18% per annum from 1.6.1986 till the date of payment. Of course this shall he without prejudice to the right of the respondent to recover damages under Fundamental Rule 48A. Thus, the civil appeal is allowed. However, there shall be no order as to costs."
[Emphasis supplied]
(iv) Vijay L. Mehrotra Vs. State of U.P. [AIR 2000 Supreme Court 3513 (2) = (2001) 9 SCC 687]. The relevant paragraph 3 and 4 reproduced as -
"3. In case of an employee retiring after having rendered service, it is expected that all the payment of the retiral benefits should be paid on the date of retirement or soon thereafter if for some unforeseen circumstances the payments could not be made on the date of retirement.
4. In this case, there is absolutely no reason or justification for not making the payments for months together. We, therefore, direct the respondent to pay to the appellant within 12 weeks from today simple interest at the rate of 18 per cent with effect from the date of her retirement, i.e., 31- 8-1997 till the date of payments."
[Emphasis supplied]
(v) In Gorakhpur University and Ors. Vs. Dr. Shitta Prasad Nagendra and Ors. [(2001) 6 SCC 591]. The relevant paragraph 5 reads as -
"5. We have carefully considered the submission on behalf of the respective parties before us. The earlier decision pertaining to this very University, reported in S.N. Mathur [(1996) 2 ESC 211 (All)] is that of a Division Bench, rendered after considering the principles laid down and also placing reliance upon the decisions of this Court reported in R. Kapur [(1994) 6 SCC 589 : 1995 SCC (L&S) 13 : (1994) 28 ATC 516] which, in turn, relied upon earlier decisions in State of Kerala v. M. Padmanabhan Nair [(1985) 1 SCC 429 :
1985 SCC (L&S) 278] and Som Prakash [(1981) 1 SCC 449 :14 O.A. No. 1949/2024
1981 SCC (L&S) 200 : AIR 1981 SC 212] . This Court has been repeatedly emphasizing the position that pension and gratuity are no longer matters of any bounty to be distributed by the Government but are valuable rights acquired and property in their hands and any delay in settlement and disbursement whereof should be viewed seriously and dealt with severely by imposing penalty in the form of payment of interest.
[Emphasis supplied]
(vi) Union of India Vs. M.S. Abdulla [2006) 6 SCC 455]. The entire judgment reads as -
"1. Leave granted.
2. The only controversy raised in this appeal is whether the respondent is entitled to payment of interest on retiral benefits at the rate of 12% per annum for the period beyond six months from the retirement or with effect from three months after the Fifth Pay Commission Report.
3. The Tribunal's view, which was accepted by the High Court, was that payment of interest should be calculated with effect from three months after the Fifth Pay Commission Report. Our attention had been drawn to a circular dated 6-5-1991 which lays down that normally with regard to payment of retiral benefits, payment of interest is to be made in case there is delay of more than six months. In our opinion, the same principle should also be applied in case of payment of interest on retiral benefits by reason of voluntary retirement on the basis of the Firth Pay Commission Report.
4. The appeal is allowed to that extent and the payment of interest shall be made for the period of delay after six months from the date of Fifth Pay Commission Report. No order as to costs."
[Emphasis supplied]
(vii) Alok Shankar Pandey Vs. Union of India [(2007) 3 SCC 545]. Relevant paragraphs 6 to 10 reads as -
"6. Considering the above facts, the Commission directed the respondent to pay 12% per annum interest on the instalments from the dates of the payment till the date of refund. This appeal has been filed claiming interest at a higher rate.
7. Learned counsel for the appellant Shri Parag P. Tripathi referred to various decisions in which this Court has granted higher rate of interest e.g. Renusagar Power Co. Ltd. v. General Electric Co. [1994 Supp (1) SCC 644]
8. We are of the opinion that there is no hard-and-fast rule about how much interest should be granted and it all depends on the facts and circumstances of each case. We are of the opinion that the grant of interest of 12% per annum is appropriate in the facts of this particular case. However, we are also of the opinion that since interest was not granted to the appellant along with the principal amount, the respondent should then in addition to the interest at the rate of 12% per annum also pay to the appellant interest at the same rate on the aforesaid interest 15 O.A. No. 1949/2024 from the date of payment of instalments by the appellant to the respondent till the date of refund of this amount, and the entire amount mentioned above must be paid to the appellant within two months from the date of this judgment.
9. It may be mentioned that there is misconception about interest. Interest is not a penalty or punishment at all, but it is the normal accretion on capital. For example if A had to pay B a certain amount, say 10 years ago, but he offers that amount to him today, then he has pocketed the interest on the principal amount. Had A paid that amount to B 10 years ago, B would have invested that amount somewhere and earned interest thereon, but instead of that A has kept that amount with himself and earned interest on it for this period. Hence, equity demands that A should not only pay back the principal amount but also the interest thereon to B.
10. With these observations, the impugned judgment is modified and the appeal is disposed of accordingly.
[Emphasis supplied]
(viii) S.K. Dua Vs. State of Haryana [(2008) 3 SCC 44]. The relevant paragraph 14 reads as -
"14. In the circumstances, prima facie, we are of the view that the grievance voiced by the appellant appears to be well founded that he would be entitled to interest on such benefits. If there are statutory rules occupying the field, the appellant could claim payment of interest relying on such rules. If there are administrative instructions, guidelines or norms prescribed for the purpose, the appellant may claim benefit of interest on that basis. But even in absence of statutory rules, administrative instructions or guidelines, an employee can claim interest under Part III of the Constitution relying on Articles 14, 19 and 21 of the Constitution. The submission of the learned counsel for the appellant, that retiral benefits are not in the nature of "bounty" is, in our opinion, well founded and needs no authority in support thereof. In that view of the matter, in our considered opinion, the High Court was not right in dismissing the petition in limine even without issuing notice to the respondents.
[Emphasis supplied]
(ix) D.D. Tiwari Vs. Uttar Haryana Bijli, reported in (2014) 8 SCC 894. Relevant paragraphs 6 and 8 reads as -
"6. It is an undisputed fact that the appellant retired from service on attaining the age of superannuation on 31-10-2006 and the order of the learned Single Judge after adverting to the relevant facts and the legal position has given a direction to the respondent employer to pay the erroneously withheld pensionary benefits and the gratuity amount to the legal representatives of the deceased employee without awarding interest for which the appellant is legally entitled, therefore, this Court has to exercise its appellate jurisdiction as there is a miscarriage of justice in denying the interest to be paid or payable by the employer from the date of the entitlement of the deceased employee till the date of payment as per the aforesaid legal principle laid down by this Court in the judgment referred [(1985) 1 SCC 429 : 1985 SCC (L&S) 278] to supra. We have to award interest at the rate of 9% per 16 O.A. No. 1949/2024 annum both on the amount of pension due and the gratuity amount which are to be paid by the respondent.
7. ... ... ...
8. For the reasons stated above, we award interest at the rate of 9% on the delayed payment of pension and gratuity amount from the date of entitlement till the date of the actual payment. If this amount is not paid within six weeks from the date of receipt of a copy of this order, the same shall carry interest at the rate of 18% per annum from the date the amount falls due to the deceased employee. With the above directions, this appeal is allowed.
[Emphasis supplied]
16. Hon'ble High Court of Delhi at New Delhi, our own parent Hon'ble High Court decided the identical issue on facts and law and reads as -
(i) East Delhi Municipal Corporation and Anr. Vs. Karam Singh [W.P.(C) No.8223 of 2008 vide judgment dated 07.08.2018 . This Tribunal in OA No.2196 of 2011 vide Order dated 17.07.2017 directed EDMC to grant him interest on the delayed payment of all retirement benefits including gratuity, leave encashment, commutation, GPF at prevailing 8% per annum for the delayed payment. Their Lordships in the Writ Petition (C) No.8223/2008 vide judgment dated 07.08.2018 directed respondents to release amount in four weeks failing which rate of interest shall be increased to 10% p.a. on expiry of three months reckoned from date of passing impugned order dated 17.07.2017 and dismissed the petition in limine.
(ii) East Delhi Municipal Corporation Vs. Jeet Singh, WP(C) 9947/2021, Hon'ble High Court of Delhi at New Delhi upheld order dated 24.07.2019 by this Tribunal in OA No.4306 of 2018. Jeet Singh Vs. EDMC, whereby interest for delayed payment of retiral benefits at the rate of 12% p.a. has been upheld. The Writ Petition filed by respondents-EDMC stands dismissed.
(iii) In case of Delhi Police Vs. Balwant Singh, WP(C) 1227 of 2012 vide judgment dated 13.03.2012, Hon'ble High Court of Delhi upheld Order dated 19.05.2011 in OA No.3933 of 2010, whereby this Tribunal granted simple interest @ 9% a.m. on delayed payment. Their Lordships observed that in case of Vijay L. Mehrotra (supra) directed that interest be paid at as high rate as 17 O.A. No. 1949/2024 18% p.a. and upheld decision of this Tribunal granting interest at the rate of 9% p.a. and dismissed with Writ Petition.
17. The Principal Bench of this Tribunal in similar facts and legal issue passed orders as -
(i) In case of Bedram Vs. Commissioner, DMC, OA No.2537 of 2021, vide Order dated 20.09.2022. The payment or retirement benefits could not be made due to shortage of funds. This Tribunal maintaining principle of parity in facts and law in case of OA No. 4306 of 2018 vide Order dated 24.07.2019 directed respondents to pay the dues along with 12% p.a. rate of interest on delayed period. Hon'ble High Court, Delhi in WP(C) No.9947 of 2021 vide Order dated 13.09.2021 has upheld the Order dated 24.07.2019 in OA No.4309 of 2018. Their Lordships - directed respondents to pay the dues of applicant along with 12% p.a. rate of interest for delayed period.
(ii) Suresh Kumar Vs. The Commissioner, East DMC & Anr., OA No.4304 of 2018, Dashrath Vs. The Commissioner, North DMC in OA No.4108 of 2018, vide Order dated 20.09.2022, Raj Kumar Singh Vs. The Commissioner (East-DMC) in OA No.933/2019 vide order dated 20.09.2022, Kanta Vs. NDMC, OA No.3680 of 2019 vide Order dated 20.09.2022. OA No.2627 of 2021 - Agarbal Singh Vs. Commissioner, DMC vide Order dated 20.09.2022. In OA No.2655/2021 Bhawar Singh Vs. DMC vide Order dated 20.09.2022. OA No.2754/2021 Mange Ram Vs. North DMC decided vide Order dated 20.09.2022. OA No.2778 of 2021 Ishwar Vs. North DMC vide Order dated 20.09.2021. OA No.2779 of 2021 -Ram Pyari Vs. Commissioner, North DMC, vide Order dated 20.09.2022, OA No.445/2022 Rajendra Prasad Vs. North DMC vide Order dated 20.09.2022, OA No.849 of 2022 Surendra Singh Rana Vs. NDMC vide Order dated 20.09.2022, in OA No.839 of 2022, Mukesh Kumar Vs. NDMC vide Order dated 20.09.2022, OA No.850 of 2022 Rajinder Singh vs. NDMC vide Order dated 20.09.2022. So also in OA No.164/2022 Satpal Vs. NDMC and OA 165/2022 Ramesh Kumar Vs. NDMC decided on 20.09.2022. The Coordinate Bench of this Tribunal placing reliance on the Order dated 13.09.2021 by Hon'ble High Court, New Delhi in WP(C) 18 O.A. No. 1949/2024 No.9947/2021 directed respondents to release remaining amount of retirement dues along with 12% p.a. rate of interest till actual date of payment.
(iii) In case of Kartar Singh Vs. MCD, OA No.262/2023 vide Order dated 05.12.2023, the Coordinate Bench of this Tribunal in identical facts and circumstances. The arguments of MCD about financial constraint also considered and rejected. This Tribunal in above matter directed respondents to pay the interest to the applicant @ 12% per annum for delayed payment.
ISSUE NO.1
18. It is the admitted fact that applicant superannuated on 01.04.2022 and till date after more than two years and eight months, without any justification or any lawful reason. The respondents have withheld part-payment of DCRG, commuted value of pension, arrears of 3rd MACP, re-fixation of pay arrears, payments related to bonus and DA for different years. There is neither any disciplinary and judicial proceedings pending. The applicant superannuated with unblemished service record.
19. Applicant superannuated on 01.04.2022 and governed by CCS (Pension) Rules, 1972. Rule 58 of Rules, 1972 specifically provide that preparation of pension papers starts two years before government servant is due to retire on superannuation.
20. Rule 60 of Rules, 1972 further provides that completion of pension papers not later than six months of the date of retirement of the government servant.
21. Rule 83 of Rules, 1972 further specifically provides that pension became payable to the applicant from the date on which superannuation.
22. Rule 68 of Rules, 1972 specifically mandates for payment of interest on delayed payment of gratuity. It further provides that the payment of gratuity becomes due and it is clearly established that the delay in payment was attributable to administrative lapses, interest shall be paid by the respondents to the applicant.
19 O.A. No. 1949/202423. It is well settled proposition of law that pension and retiral dues are not a charity or bounty, but a legal right of an employee to get the same after rendering a long service as prescribed in accordance with rules. In the case of Deokinandan Prasad Vs. The State of Bihar and Others (1971) 2 SCC 330, the Constitution Bench of the Apex Court repelled the contention made on behalf of the respondents that Fundamental Rights of the petitioner are affected by the impugned order dated 12.06.1968 withholding the pension and has opined that the right to get pension is "property" and by withholding the same, the petitioner's fundamental rights guaranteed under Articles 19 (1) (f) and 31(1) are affected. The Constitution Bench thereafter having noticed various authoritative pronouncements of the High Courts and the Supreme Court and also keeping in view the provisions contained in Article 19 (1) (f) (as it stood then) in para 33 of the judgment has held as under:-
"3. Having due regard to the above decisions, we are of the opinion that the right of the petitioner to receive pension is property under Article 31(1) and by a mere executive order the State had no power to withhold the same. Similarly, the said claim is also property under Article 19 (1) (f) and it is not saved by Sub-article (5) of Article
19. Therefore, it follows that the order dated June 12, 1968 denying the petitioner right to receive pension affects the fundamental right of the petitioner under Articles 19 (1) (f) and 31 (1) of the Constitution, and as such the writ petition under Article 32 is maintainable. It may be that under the Pension Act (Act 23 of 1871) there is a bar against a civil court entertaining any suit relating to the matters mentioned therein. That does not stand in the way of a Writ of Mandamus being issued to the State to properly consider the claim of the petitioner for payment of pension according to law. However, vide Forty-Fourth Constitutional Amendment Act, 1978, Clause (f) of Article 19 (1) and Article 31 (1) being deleted and the validity of the same having been approved, it is no longer a Fundamental Right, yet it is a Constitutional Right in view of insertion of Article 300A in the Constitution under Chapter-IV (Right to Property) whereby no person can be deprived of his property save by authority of law."
24. Another Constitution Bench of the Apex Court in the matter of D. S. Nakara and Others Vs. Union of India (1983) 1 SCC 305 while endorsing its earlier view expressed in Deokinandan Prasad's case (supra) held as under:-
"The antiquated notion of pension being a bounty a gratuitous payment depending upon the sweet will or grace of the employer not claimable as a right and, therefore, no right to pension can be enforced through Court has been swept under the carpet by the decision of the Constitution Bench in Deoki Nandan Prasad v. State of Bihar and Ors wherein this Court authoritatively ruled that pension is a right and the payment of it does not depend upon the discretion of the Government but is governed by the rules and a Government servant coming within those rules is entitled to claim 20 O.A. No. 1949/2024 pension. It was further held that the grant of pension does not depend upon any one s discretion. It is only for the purpose of quantifying the amount having regard to service and other allied matters that it may be necessary for the authority to pass an order to that effect but the right to receive pension flows to the officer not because of any such order but by virtue of the rules. This view was reaffirmed in State of Punjab v. Iqbal Singh."
25. Recently Hon'ble Supreme Court in case R. Sundaram Vs. the Tamil Nadu State Level Scrutiny Committee, [2023 Live Law (SC) 207], Their Lordships held as under-
"11. Keeping in mind the submissions of both the parties, at the very outset we would like to state that the right to pensionary benefit is a constitutional right and as such cannot be taken away without proper justification as has been held in the case of State Of Jharkhand & Ors. vs Jitendra Kumar Srivastava & Anr.1 . The relevant paragraph of the judgment is being extracted herein:
"15. In State of W.B. v. Haresh C. Banerjee [(2006) 7 SCC 651 : 2006 SCC (L&S) 1719] this Court recognised that even when, after the repeal of Article 19(1)(f) and Article 31(1) of the Constitution vide Constitution (Forty-fourth Amendment) Act, 1978 w.e.f. 20-6-1979, the right to property no longer remained a fundamental right, it was still a constitutional right, as provided in Article 300- A of the Constitution. Right to receive pension was treated as right to property. Otherwise, challenge in that case was to the vires of Rule 10(1) of the West Bengal Services (Death-cum-Retirement Benefit) Rules, 1971 which conferred the right upon the Governor to withhold or withdraw a pension or any part thereof under certain circumstances and the said challenge was repelled by this Court.
16. The fact remains that there is an imprimatur to the legal principle that the right to receive pension is recognised as a right in "property"...Once we proceed on that premise, the answer to the question posed by us in the beginning of this judgment becomes too obvious. A person cannot be deprived of this pension without the authority of law, which is the constitutional mandate enshrined in Article 300-A of the Constitution. It follows that attempt of the appellant to take away a part of pension or gratuity or even leave encashment without any statutory provision and under the umbrage of administrative instruction cannot be countenanced."
12. Further, in the case of Dr. Uma Agarwal vs. State of U.P.2 , this Court held that, the grant of pensionary benefits is not a bounty, but a right of the employee, and as such cannot be denied without proper justification."
[Emphasis supplied]
26. The stand of the respondents that they are in process of releasing dues to applicant as and when funds are available. The Hon'ble High Court of Delhi in case of Municipal Corporation of Delhi Vs. Bijender Singh, WP(C) No.7668/2024, in similar facts and circumstances, Their Lordships held that action of respondents MCD is unthinkable in law besides amounting to 21 O.A. No. 1949/2024 unfair labour practice and rejected the ground taken by MCD of financial constrain.
27. I am of the view that in light of enunciation of law on the first issue, inaction on part of respondents not releasing entire retiral dues and other dues just after retirement or soon is highly arbitrary and illegal. The respondents cannot withhold retiral dues for indefinite period on pretext of financial constrains.
28. Therefore, the first issue is answered against the respondents and in favour of the applicant as retirement dues are not bounty but a legal right of the applicant and cannot be denied without proper justification.
29. Applicant has stated in the rejoinder and same is not disputed by the respondents. The table showing settlement dues reads as -
S.No. Towards Amount Date of payment
1 Earned leave encashment 10,74,680/- 09.09.2022
2 GPF 15,41,899/- 30.11.2022
3 Group Insurance Scheme 23,318/- 24.02.2023
4 Death cum Retirement 17,73,222/- Yes to be paid
Gratuity
5 Commuted Value of Pension 1,00,000/- 10.04.2024
'CVoP' 13,60,525/- 16.08.2024
2,00,000/- Yes to be paid
6 Pension [April, 2022 to 3,08,316/- 07.02.2023
Nov.,2022]
7 Bonus 2014-2015 3,454/- Yes to be paid
Bonus 2016-2017 6,908/- Yes to be paid
Bonus 2019-2019 6,908/- Yes to be paid
8 3rd financial benefit under 1,95,128/- Yes to be paid
MACP
October, 2017 to
September, 2019
9 Re-fixation of pay arrear 32,995/- Yes to be paid
10 7th CPC 33,771/- 31.07.2024
41,274/- Yes to be paid
11 DA for the period from July, 11,040/- Yes to be paid
2019 to September, 2019
12 DA for the period from July, 71,255/- Yes to be paid
2021 to November, 2021.
13 DA for the period from 7,866/- Yes to be paid
January to March, 2022.
30. Ms. Neha Bairagee, learned Panel counsel for MCD stated at the Bar along with handwritten note by D.A. Edn., Deptt. of KPZ that during pendency of present OA the status of dues as under:-
22 O.A. No. 1949/2024(i) DCRG amount Rs.17,73,222/- is due whereas on 25.09.2024, 50% of DCRG amount Rs.8,86,611/- has been paid on 25.09.2024 and rest amount Rs.8,86,611/- shall be paid as soon as funds are available. So also respondents paid Rs. Two lacs on 04.09.2024 and as on 04.09.2024 commuted portion of pension amount stands paid in full.
(ii) Bonus for year 2014-2015 Rs.3454/-, for year 2016-2017 Rs.6908/- and year 2018-2019 Rs.6908/- not been paid so far as same does not come under retirement dues. After verification same shall be paid.
(iii) So also dues relating to Rs.11,040/- DA for July, 2019 to September, 2019, Rs.71,255/- for period from July, 2021 to November, 2021 and Rs.7,866/- for January to March, 2022 and re-
fixation of pay arrears are not paid and same shall be verified and paid as soon as funds are available.
(iv) Respondents already processed bill for payment of Rs.1,95,128/- as arrears of 3rd MACP October 2017 to September, 2019 and same shall be paid at earliest.
(v) So far as 7th CPC arrears the balance amount Rs.41,274/- already paid on 27.08.2024 and for 7th CPC arreas after deduction of s.7,504/- towards Income Tax, entire balance amount Rs.67541/- has been paid to the applicant.
31. Ms. Bairagee, learned Panel Counsel for MCD fairly submits that applicant may verify from his bank passbook as recently some of dues as stated have been paid. Whereas Mr. Pradeep Kumar, learned counsel for applicant submits that respondents have not credited the amount. So far as per his knowledge no amount received from MCD.
32. Mr. Pradeep Kumar, learned counsel for applicant much emphasized that respondents have not paid retiral dues on date of retirement i.e. on 01.04.2022. After delay of more than two years eight months from date of retirement respondents are only giving assurances but no interest on delayed payment paid.
23 O.A. No. 1949/202433. It is the fact of the matter that applicant superannuated on 01.04.2022 and for approx. three years, respondents withheld retirement dues not disputed by MCD whereas it is expected that where there is no fault on pat of applicant all payments should be paid on the date of retirement or soon thereafter. Admittedly, respondents not paid bonus payable to the applicant. The respondents cannot retain the legally admissible dues payable to the applicant for no fault. For delay on part of respondents without any justifiable reason, applicant is held entitled for interest on payment related to bonus.
34. In the present case at hand, I see no justification or lawful reason for not making payment to settlement dues as a legal right of applicant, payable to him. The delay is inordinate in making payment of retiral dues and other dues like Bonus dues etc. and respondents have withheld dues without any justification and applicant is entitled for the interest on delayed payment made to him.
35. The respondents/MCD has not placed any material on record to substantiate their stand that MCD, in such a dire financial crisis, is not in a position to pay interest on retiral dues of the applicant withheld unjustly. Applicant has statutory right to received his retirement benefits payments on time at time of retirement or soon thereafter. Respondents have still not paid in full said benefits. Hon'ble High Court of Delhi at New Delhi in Municipal Corporation of Delhi Vs. Bijendra Singh (supra) has dealt with this issue in detail. The entire judgment for ready reference reproduced as under:-
"1. This writ petition assails order dated 6 February 2024 passed by the learned Central Administrative Tribunal, Principal Bench, New Delhi1 in OA 1195/2023.
2. The respondent, as the applicant in the OA, retired from the post of Assistant Municipal Secretary on 31 May 2019. He was aggrieved by the fact that his retiral benefits had not been paid to him. Para 5 of the impugned judgment reads thus:
"5. Since this is an identical matter and the respondent has not given any legitimate reason for such a delay, for the sake of parity, expectations of getting similar relief is not unreasonable. Thus, the OA is allowed with a direction to the respondent to release the payment of interest on the delayed payment of gratuity at the GPF rate and on the 24 O.A. No. 1949/2024 other retiral benefits @12 % per annum from the due date. This exercise shall be completed within a period of two months from the date of receipt of a copy of this Order. No costs."
3. The MCD, which has sought to challenge this decision, has raised only one contention in its writ petition, which is that it is facing extreme financial crisis and is not therefore in a position to pay interest at the rate of 12% p.a. to the respondent.
4. The contention is inherently unbelievable. It cannot be believed that the MCD does not have the funds to pay 12% interest to the respondent, as directed by the learned Tribunal. We are sanguine that the funds available with the MCD are far in excess of the interest which would be payable to the respondent @ 12% on his retiral arrears.
5. Besides, there is no iota of material on record which can support the contention that the MCD is in such dire financial crisis that it is not in a position to pay interest at the rate of 12% p.a. on the retiral dues of the respondent which have been unjustly withheld from him.
6. It must be remembered that the survival of a conscientious government servant, and his family, in the evening of their lives, is often dependent on their retiral benefits. Expeditious and prompt disbursal of retiral benefits is, therefore, of the essence, and any unjustified delay in disbursal thereof must be met with a zero tolerance approach.
7. There is a finding of 4 years' delay, on the part of the MCD, in disbursing the retiral dues of the respondent, which the MCD does not dispute. Inasmuch as the petitioner is aggrieved only by the rate of interest levied by the learned Tribunal on the respondent's retiral benefits, there is an implied acceptance that this delay is attributable solely to the MCD, for no explainable reason whatsoever. 8. It is worthwhile, here, to extract the Grounds in the present writ petition:
"A. Because the Hon'ble CAT turned a blind to the precarious situation in which the Petitioner is due to the paucity of funds at its disposal and the Petitioner Corporation is in the midst of an extreme financial crisis where it is not able to pay salaries to its existing employees let alone retiral benefits of its ex-employees.
B. Because the Hon'ble Tribunal has erred in awarding interest at 12% per annum to the respondent, the same is extremely high when considered in the light that the Petitioner has not purposefully withheld the payment of retiral benefits to the respondent but due to the extreme paucity of funds faced by the Petitioner wherein it does not even have funds to pay for day to day activities.
C. Because the Ld. Tribunal has passed the impugned order on the basis of conjectures and surmises and has failed to take into consideration the actual position of the parties, hence the impugned order is illegal; contrary to law and factual position and is liable to be quashed."
The grounds urged are completely meritless. They, in fact, amount to the MCD seeking the imprimatur of the court on their extracting work from their employees without paying their salaries and retiral benefits on time, which is unthinkable in law, besides amounting to unfair labour practice. How the MCD manages its funds is its own affair; suffice it to state, however, that the court can never be an 25 O.A. No. 1949/2024 approver to the MCD not paying its employees their wages or retiral benefits. If they default in doing so, they must suffer interest. There is no escape.
9. Learned counsel for the petitioner then submits that the interest on the retiral dues may be also at the GPF rate as was directed in the case of interest on delayed payment on gratuity.
10. There is no justification for this prayer.
11. In the first place, this submission is beyond the pleadings in the writ petition which only pleads financial hardship.
12. Secondly, Rule 68(7)(b) of the Central Civil Services (Pension) Rules, 1968, envisages interest on delayed payment of gratuity at GPF rates, whereas there is no similar dispensation for interest on delayed payment of other retiral benefits.
13. Thirdly, and in any event, the rate of interest is a matter which is within the province of discretion of the learned Tribunal. Mr Sagar, arguing for the petitioner, is unable to point out any legal infirmity in the fixing, by the learned Tribunal, of 12% as the rate of interest payable for the delay in disbursal of the retiral benefits of the respondent.
14. We are exercising Article 226 jurisdiction and are not sitting in appeal over the decision of the learned Tribunal.
15. No conceivably sustainable ground is made out, by the MCD, for us to reduce the rate of interest of 12% p.a. fixed by the learned Tribunal for the delay in payment of gratuity to the respondent.
16. The writ petition is dismissed."
[Emphasis supplied]
36. In case of Alok Shankar Pandey (supra), Their Lordships has held that respondents have illegally and without lawful justification withheld the payments and interest on withheld amount is either penalty nor punishment but of normal accretion on principal amount withheld and equity demands respondents should also pay interest. Respondents have delayed the payment of retirement benefits for more than three and half years and still some of retirement benefits have not been paid for no reason at all.
37. This Tribunal is of the considered opinion that respondents have withheld balance retirement benefits - vested legal right for more than three years without any justifiable reasons. The equity is in favour of the applicant and he is entitled to get the interest.
38. In view whereof, I am of the considered opinion that respondents have withheld retirement benefits for more than three years and four months from the date of superannuation i.e. 01.04.2022 for no fault of applicant and delay is solely attributed to 26 O.A. No. 1949/2024 the respondents. The second issue on unpaid retirement benefits is also answered against the respondents and in favour of the applicant.
CONCLUSION
39. For the reasons stated above, both the issues are decided in favour of the applicant and against the respondents. Grievance of the applicant is justified. The respondents are hereby directed to verify and release all remaining retirement benefits including bonus dues of the applicant and he would also be entitled to interest at the rate of 8% per annum on the remaining retirement delayed payments from the date of entitlement till the date of actual payment.
40. Respondents are further directed to pay to the applicant simple interest at the rate of 8% per annum on delayed payment of earned leave amount, GPF, GIS, DCRG amount, CVOP, arrears of pension, bonus arrears, 3rd MACP benefits re-fixation of pay arrears, 7th CPC arrears and D.A. payable from the date of entitlement till the date of actual payment.
41. It is made clear that if the balance retirement benefits being unpaid and interest as stated and computed supra not been paid by the respondents within four months from the date of production or receipt of certified copy of order passed today, the same shall carry simple interest at the rate of 12% per annum from the date of entitlement to the date of actual payment.
42. Resultantly, Original Application is allowed to the extent indicated herein-above.
43. There shall be no orders as to costs.
44. As a sequel thereof, pending Miscellaneous Application(s), if any, shall also stands disposed off.
(Ajay Pratap Singh) Member (J) 27 O.A. No. 1949/2024 /na/