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 5, Cited by 17]

Delhi High Court

Din Dayal Yadav vs Union Of India & Anr. on 29 September, 2014

Author: Najmi Waziri

Bench: Kailash Gambhir, Najmi Waziri

*        IN THE HIGH COURT OF DELHI AT NEW DELHI

                                                    Date of Decision: 29.09.2014

+                           WP (C) No.5301 of 2013

DIN DAYAL YADAV                                                 ...... Petitioner
             Through:              Mr. Nilansh Gaur, Adv.

                                      versus

UNION OF INDIA & ANR.                           ..... Respondents
               Through: Mr. Abhay Prakash Sahay, CGSC.
CORAM:
HON'BLE MR. JUSTICE KAILASH GAMBHIR
HON'BLE MR. JUSTICE NAJMI WAZIRI

NAJMI WAZIRI, J.(ORAL)

1. This writ petition under Article 226 of the Constitution of India, seeks a mandamus to the respondents for the grant of Compassionate Allowance with arrears w.e.f. 28.5.1991 to the petitioner. It also seeks quashing and setting aside of the order dated 11.05.2013, by which his representation for the grant of Compassionate Allowance was rejected. The facts as averred are that by an order dated 28.5.1991, the respondents had removed the petitioner from service for delinquency, carelessness, indiscipline and misconduct. Admittedly, the said order was upheld by the Appellate Authority. Even the revision petition filed against the same was dismissed. The petitioner's writ petition, (WP (C) No.511/2000), against his removal _______________________________________________________________________ WP (C) No.5301 of 2013 Page 1 of 7 from service, was not pressed and was disposed off on 26.11.2012 with a direction to the Competent Authority of CISF "to consider petitioner's application seeking compassionate allowance which is payable even to a Government servant who is dismissed or removed from service but if the petitioner is able to make out a case deserving special consideration; which obviously would be the pecuniary distressed situation of the petitioner."

2. The petitioner submitted his representation for the grant of Compassionate Allowance on 5.1.2013, which was rejected by the impugned order of 11.5.2013. He filed a contempt petition - being Contempt Petition (Civil) No.562/2013 before this Court, which was dismissed on 23.7.2013.

3. The present petition has been filed on the ground that the petitioner earns merely Rs.5,000/- per year from the 3.5 bighas of agricultural land, which is insufficient to meet the expenses for his family, which includes two daughters who have to be married and also cater to his son who is still studying. He claims to have no house of his own and shares an ancestral house with his family at Ballabhgarh.

4. On the other hand, the respondents have stated that the petitioner's financial condition was ascertained and it was found that the same _______________________________________________________________________ WP (C) No.5301 of 2013 Page 2 of 7 does not merit special consideration. It is also submitted by the respondents that the guiding principle for the grant of Compassionate Allowance is to look into multiple factors like the kind of service rendered, reason for removal from service etc. and poverty itself cannot be the sole factor for the grant of Compassionate Allowance. Particular stress was laid on the carelessness, gross indiscipline and disregard towards official duties and regimental decorum by the petitioner, which resulted in his removal from service.

5. The petitioner relies upon proviso to Rule 41(1) of the CCS (Pension) Rules, 1972, which provides for the grant of Compassionate Allowance to a person dismissed from service, not exceeding 2/3rd of the pension or gratuity or both which would have been admissible to him if he had retired on compensation pension. In support of his contentions, the petitioner has relied upon the dicta of this Court in Shadi Ram v. Government of NCT of Delhi, 2008 (5) AD (Delhi) 3 as well as in Mahabir Prasad (Ex. L/Nk) v. UOI & Ors., 2010 VIII AD (Delhi) 260, which interpreted the said Rule to mean that reference to past record (i) should not involve an incident or element of misconduct having dishonesty and (ii) that poverty would mean that the person seeking Compassionate Allowance is extremely poor. _______________________________________________________________________ WP (C) No.5301 of 2013 Page 3 of 7 He submits that the respondents have shown no compassion to his dire financial needs and that his case ought to have been considered compassionately. He further relies upon the dicta of the Supreme Court in Civil Appeal No.2111/2009 titled Mahinder Dutt Sharma v. Union of India & Ors. decided on 11.4.2014, which held as under:

"15. ....For determining the question of compassionate allowance, so as to bring it within the realm of the parameters laid down in Rule 41 of the Pension Rules, 1972, it is first necessary to evaluate, whether the wrongdoing alleged against the appellant, was of a nature expressed in paragraph 13 of the instant judgment. Having given our thoughtful consideration on the above aspect of the matter, we do not find the delinquency for which the appellant was punished, as being one which can be described as an act of moral turpitude, nor can it be concluded that the allegations made against the appellant constituted acts of dishonesty towards his employer. The appellant's behaviour, was not one which can be expressed as an act designed for illegitimate personal gains, from his employer. The appellant, cannot also be stated to have indulged in an activity to harm a third party interest, based on the authority vested in him, nor was the behaviour of the appellant depraved, perverted, wicked or treacherous. Accordingly, even though the delinquency alleged and proved against the appellant was sufficient for imposition of punishment of dismissal from service, it does not fall in any of the classifications/categories depicted in paragraph 13 of the instant judgment. Therefore, the availability of compassionate consideration, even of a lesser degree should ordinarily satisfy the competent authority, about the appellant's deservedness for an affirmative consideration.
16. We shall only endeavour to delineate a few of the considerations which ought to have been considered, in the present case for determining whether or not, the appellant was entitled to compassionate allowance under Rule 41 of the _______________________________________________________________________ WP (C) No.5301 of 2013 Page 4 of 7 Pension Rules, 1972. In this behalf it may be noticed, that the appellant had rendered about 24 years of service, prior to his dismissal from service, vide order dated 17.5.1996. During the above tenure, he was granted 34 good entries, including 2 commendation rolls awarded by Commissioner of Police, 4 commendation certificates awarded by the Additional Commissioner of Police and 28 commendation cards awarded by the Deputy Commissioner of Police. Even though the charge proved against the appellant pertains to his unauthorized and willful absence from service, there is nothing on the record to reveal, that his absence from service was aimed at seeking better pastures elsewhere. No such inference is even otherwise possible, keeping in view the length of service rendered by the appellant. There is no denial that the appellant was involved, during the period under consideration, in a criminal case, from which he was subsequently acquitted. One of his brothers died, and thereafter, his father and brother's wife also passed away. His own wife was suffering from cancer. All these tribulations led to his own ill-health, decipherable from the fact that he was suffering from hypertension and diabetes. It is these considerations, which ought to have been evaluated by the competent authority, to determine whether the claim of the appellant deserved special consideration, as would entitle him to compassionate allowance under Rule 41 of the Pension Rules, 1972."

6. In Shadi Ram (supra), the only issue before the Court was whether the punishment imposed on the officer was unduly hard. This Court in WP (C) No.2139/2012 titled Ex. Sub Paras Ram v. The Union of India & Ors. decided on 10.7.2014 held as under:

"10. Therefore, what needs to be seen by the competent authority in an application under Rule 41 of CCS (Pension) Rules is whether the case is deserving of a special consideration. The "case" means all the facts of the case as exist on the date when the application is made. The facts _______________________________________________________________________ WP (C) No.5301 of 2013 Page 5 of 7 cannot be circumscribed to the charges leading to the punishment that may have been meted out. While the petitioner has already been visited with the maximum punishment contemplated under the Rules for the offence for which he was charged, the same cannot be a ground for denial of compassionate allowance. By definition the consideration has to be an allowance on compassionate grounds, which would entail appreciating the entire tenure, nature and merit of the service the petitioner had rendered. The consideration cannot be constrained by, what could be termed as a perfunctory reappraisal/review of the final punishment meted out in the disciplinary proceedings. Compassionate consideration would encompass all circumstances prior to and after the punishment. It is an act of beneficence imbued in grace and unshackled by the cause for or the nature of the punishment. It is, as if that human entity's existential circumstances were being appraised, warts and all....."

7. In the present case, on an analogy of Mahinder Dutt Sharma (supra) as well as Shadi Ram (supra) and Ex. Sub Paras Ram (supra), what is to be seen is that the petitioner had absented himself from duty for prolonged durations between 1985 and 1990, i.e. he was a habitual offender in absenting himself from duty from 6.2.1985 to 28.2.1985, 24.1.1989 to 27.4.1989, 6.5.1989 to 9.8.1989 and 24.4.1990 to 15.5.1990. He was found guilty of all the three charges levelled against him. Unlike the case of Mahinder Dutt Sharma (supra), there is no averment of the petitioner having earned any commendation or good entries to support his case, so as to make his case worthy for consideration. His case is one of gross and _______________________________________________________________________ WP (C) No.5301 of 2013 Page 6 of 7 consistent indiscipline in absenting himself for long periods as aforesaid. Therefore, on being absent from the Unit lines without the permission of the competent authority as well as repeated defaults and being a habitual absentee, he was found to be not in the interest of the disciplined force. There are no evident mitigating circumstances or recommendatory incidents apropos his service record to show special circumstances warranting consideration of the petitioner's case for the grant of Compassionate Allowance to him. This writ petition is without any merit and is accordingly dismissed.

NAJMI WAZIRI, J.

SEPTEMBER 29, 2014                                    KAILASH GAMBHIR, J.
b'nesh




_______________________________________________________________________ WP (C) No.5301 of 2013 Page 7 of 7