Monday, 04, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Gharbharan Ram vs State Of U.P. And 3 Others
2021 Latest Caselaw 4128 ALL

Citation : 2021 Latest Caselaw 4128 ALL
Judgement Date : 19 March, 2021

Allahabad High Court
Gharbharan Ram vs State Of U.P. And 3 Others on 19 March, 2021
Bench: Yashwant Varma



HIGH COURT OF JUDICATURE AT ALLAHABAD
 
 

?Court No. - 34
 

 
Case :- WRIT - A No. - 692 of 2021
 

 
Petitioner :- Gharbharan Ram
 
Respondent :- State Of U.P. And 3 Others
 
Counsel for Petitioner :- Praveen Kumar Singh
 
Counsel for Respondent :- C.S.C.
 

 
Hon'ble Yashwant Varma,J.

Heard learned counsel for the petitioner and Sri Piyush Shukla, the learned Additional Chief Standing Counsel.

In compliance with the last order, Sri Piyush Shukla has obtained instructions. From those instructions, it is pointed out that the gratuity and other retiral benefits of the petitioner have been retained on account of the pendency of a criminal case in which he stands arraigned as an accused. The aforesaid action, according to learned counsel, is in accord with the provisions made in Regulation 919-A of the Civil Services Regulation as applicable in the State of U.P.

Dealing with the ambit and scope of the power conferred by that Regulation, this Court in Krishna Chandra Pandey Vs. State of U.P. and 3 Others [2019 ADJOnline 0038] held thus:-

"As is evident from the principles enunciated in Faini Singh, while recognizing the power of the State to withhold gratuity and to fix a provisional pension during the pendency of judicial or departmental proceedings, the Division Bench further proceeded to hold that the action of withholding such benefits must be preceded by due application of mind and consideration of whether the charges levelled against the employee were serious and related to grave misconduct. The Division Bench in Faini Singh further proceeded to observe that there must be a due application of mind by the respondents while invoking the provisions of Regulation 919-A, as to whether any pecuniary loss stood caused to the Government or whether the allegations against the employee were of a serious crime, grave misconduct or negligence during his service. The Division Bench, essentially, highlighted that while the power did exist, the same must be exercised with due circumspection and action not taken mechanically.

The subsistence of judicial proceedings or departmental inquiry against a retiring government servant would, at best, lead to a position where the State-respondents would be entitled to invoke these provisions. Independently and as was mandated by the Division Bench in Faini Singh, the competent authority must take into consideration the nature of allegations levelled, gravity of the charge against the retiring government servant, the role ascribed to the government servant in the commission of the crime, nature of offenses of which he is charged and other relevant factors. The decision to withhold would, thus, have to be taken upon due consideration of the above and other germane factors."

In view of the aforesaid, Sri Piyush Shukla, learned Additional Chief Standing Counsel submits that the ends of justice would merit the matter being remitted to the respondent no.2 for consideration of the claim afresh and bearing in mind the decision of the Court in Krishna Chandra Pandey.

Accordingly, the writ petition shall stand disposed of with the following directions. The second respondent shall reevaluate the claim of the petitioner in light of the judgment rendered in Krishna Chandra Pandey and conclude the exercise of consideration within a period of three months from the date of presentation of a certified copy of this order. All contentions of respective parties on merits are kept open.

Order Date :- 19.3.2021

Vivek Kr.

 

 

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter