Citation : 2021 Latest Caselaw 1390 AP
Judgement Date : 5 March, 2021
THE HON'BLE SRI JUSTICE M.SATYANARAYANA MURTHY
WRIT PETITION No.4842 OF 2021
ORDER:
This Writ Petition is filed under Article 226 of the Constitution
of India seeking the following relief:-
".......pleased to issue an appropriate writ, order or direction more particularly one in the nature of writ of Mandamus declaring the action of the respondents in not releasing any of the pensionary benefits to the petitioner despite the orders in W.P.No.6002 of 2020, Dt.05.03.2020 as illegal, arbitrary and violative of Articles 14, 16, 21 and 300-A of the Constitution of India apart from violation of the provisions of A.P. Revised Pension Rules, 1980 and consequently direct the respondents to release pension and all other retirement benefits including commutation of pension to the petitioner forthwith and pass......."
2. The case of the petitioner, in brief, is that he was allowed to
retire from service in the category of Assistant Prohibition & Excise
Superintendent pending the Charge Memo in TEC No.220 of 2013
pertaining to the incident related to the year 2012 (liquor syndicate
cases). As per G.O.Ms.No.679, General Administration (Services-C)
Department, dated 01.11.2008, the Government has fixed a
maximum time limit of six (06) months for conclusion of the
disciplinary proceedings pending against the employees. In terms of
the said Government Order, when there is no progress in the
disciplinary proceedings, the petitioner approached this Court and
filed W.P.No.6002 of 2020 to fix up time limit for conclusion and this
Court was pleased to direct the respondent authorities to conclude
the disciplinary proceedings against the petitioner within three
months, failing which the Charge Memo shall stand quashed.
Despite issuing such direction, the respondents did not conclude the
disciplinary proceedings within the time frame fixed by this Court,
thereby the Charge Memo is automatically deemed to have been
quashed. Non-payment of retirement benefits subsequent to the
expiry of three months from the date of the order passed by this
Court in W.P.No.6002 of 2020 is illegal, arbitrary and requested to
issue a direction to the respondents to pay retirement benefits
including full pension, retirement gratuity and encashment of
Earned Leave and other benefits together with 12% interest from the
date they become due to the petitioner till the date of payment.
3. Sri Motupalli Vijaya Kumar, learned counsel for the petitioner,
reiterated the contentions urged in the main petition, whereas
learned Government Pleader for Services-I informed that in view of
the order in W.P.No.6002 of 2020, dated 05.03.2020, the Tribunal
for Disciplinary Proceedings was requested to conclude the enquiry
immediately within the time limit stipulated by this Court and report
is awaited. The D.G., ACB has been requested to file writ appeal
against the orders in W.P.No.6002 of 2020 and the report is awaited
to take further action in the matter. On the basis of the said
submission, the learned Government Pleader requested this Court to
dismiss the writ petition.
4. Undisputedly, the petitioner has retired from service as
Assistant Prohibition & Excise Superintendent during pendency of
Charge Memo in TEC No.220 of 2013 pertaining to the incident
related to the year 2012 (liquor syndicate cases). As the Charge
Memo is pending since a long time, the petitioner filed W.P.No.6002
of 2020 and this writ petition was disposed of by a learned Single
Judge of this Court with a direction to conclude the disciplinary
proceedings against the petitioner within three months failing which,
the Charge Memo is deemed to be quashed. Therefore, due to
automatic quash of proceedings, as on date, there are no charges
pending against the petitioner. When no charges are pending against
the petitioner, in view of the orders passed by this Court in the above
said writ petition, the respondents are under legal obligation to
release the retirement benefits to the petitioner including full
pension, retirement gratuity and encashment of Earned Leave and
other benefits.
5. Hence, non-payment of retirement benefits including full
pension, retirement gratuity and encashment of Earned Leave
amounts to violation of Article 300-A of the Constitution of India
i.e., right to property. According to Article 300-A of the Constitution
of India, no person shall be deprived of his property except by
authority of law.
6. Here in this case, no Charge Memo is pending against the
petitioner thereby the respondents cannot deprive the petitioner from
enjoying retirement benefits such as full pension, retirement gratuity
and encashment of Earned Leave, which amounts to violation of
Article 300-A of the Constitution of India.
7. In D.S Nakara and others v. Union of India1, Justice
D.A. Desai, who spoke for the Constitutional Bench, in his inimitable
style, considered the right of pension framing various issues,
particularly defining pension and whether it is a property or not etc.,
concluded that pension cannot be withheld except by authority
under law. The same principle is reiterated in Dr. Hira Lal v. State
of Bihar and others2.
1 1983 AIR 130 2 Civil Appeal No.1677-1678 of 2020 dated 18.02.2020
8. In State of Jharkhand v. Jitendra Kumar Srivastava3, while
dealing with Rule 43(b) of Bihar Pension Rules with regard to claim
of the petitioner for payment of provisional pension, gratuity etc., in
terms of Resolution No.3014 dated 31.7.1980, the Division Bench of
the Apex Court held that the State had no authority or power to
withhold pension or gratuity of a Government Servant during
pendency of the departmental proceedings.
9. In State of West Bengal v. Haresh C. Banerjee and Ors4, the
Apex Court recognized 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. 20th June, 1979, the right to
property no longer remained as a fundamental right. It was still a
Constitutional right, as provided in Article 300-A of the Constitution.
The same is reiterated by a Division Bench of Apex Court in Hari
Krishna Mandir Trust v. State of Maharashtra5. Right to receive
pension was treated as right to property. The High Court of
Judicature of Bombay in Purushottam Kashinath Kulkarni and
others v. The State of Maharashtra and others6 and The High
Court of Chattisgarh, in Ramlal Sharma v. State of Chattisgarh7,
relying on D.S Nakara's case (referred supra), concluded that
payment of pension cannot be deferred. It is, thus, a hard earned
benefit of an employee in the nature of property.
10. The word 'property' is inclusive of both movable and
immovable property, both pension and salary payable to an employee
can be said to be part of the property, as held by the Apex Court in
3 (2013) 12 SCC 210 4 (2006) 7 SCC 651
Civil Appeal No.6156 of 2013 dated 07.08.2020
Madhav Rao Scindia v. Union of India8 wherein the Apex Court
opined that that Privy Purse payable to ex-rulers is property. In
K.Nagraj v. State of A.P9, Apex Court opined that right of person to
his livelihood is property which is subject to rules of retirement. In
State of Kerala v. Padmanabhan10, the Apex Court opined that
right of pension is property under the Government service Rules. In
Madhav Rao Scindia Vs. State of M.P11 and State of M.P. Vs.
Ranojirao12, the Apex Court opined that property in the context
of Article 300-A includes 'money', salary accrued pension and cash
grants annually payable by the Government; pension due under
Government Service Rules; a right to bonus and other sums due to
employees under statute.
11. Thus, in view of the law laid down by Apex Court referred
above, amount payable towards leave encashment is an amount
payable by an employer to an employee for the service rendered by
him under a tacit contract of employment. In the present case, there
is a contract for payment of salary for the leave period encashed
between the State and its employees on their retirement on
superannuation. There is a contract between the employee and
employer for payment of salary towards leave encashment.
12. Payment of salary towards leave encashed or pension to the
employees is only to eke out their livelihood after retirement by way
of pension. If whole or part of the salary or pension is deferred, it
amounts to denial of right to life guaranteed under Article 21 of the
Constitution of India. Initially, right to livelihood was not recognized
8 AIR 1971 SC 530 9 AIR 1985 SC 553 10 AIR 1985 SC 356 11 AIR 1961 SC 298 12 AIR 1968 SC 1053
as fundamental right under Article 21 of the Constitution of India.
But later, it was recognized as Fundamental Right by judicial
interpretation to Article 21 of the Constitution of India.
13. Article 21 of the Constitution of India guarantees right to life.
The right to life includes the right to livelihood. Time and again, the
Courts in India held that Article 21 is one of the great silences of the
Constitution. The right to livelihood cannot be subjected to
individual fancies of the persons in authority. The sweep of the right
to life conferred by Article 21 is wide and far reaching. An important
facet of that right is the right to livelihood because no person can live
without the means of living i.e., the means of livelihood. If the right
to livelihood is not treated as a part of the constitutional right to life,
the easiest way of depriving a person of his right to life would be to
deprive him of his means of livelihood to the point of abrogation.
14. In Re: Sant Ram13 a case which arose before "Maneka
Gandhi Vs. Union of India14", the Supreme Court ruled that the
right to livelihood would not fall within the expression "life" in
Article 21. The Court observed as follows:-
"The argument that the word "life" in Article 21 of the Constitution includes "livelihood" has only to be rejected. The question of livelihood has not in terms been dealt with by Article 21."
15. In "Olga Tellis Vs. Bombay Municipal Corporation15", the
Apex Court held as follows:
"If there is an obligation upon the State to secure to the citizens an adequate means of livelihood and the right to work, it would be sheer pedantry to exclude the right to
13 AIR 1960 SC 932 14 AIR 1978 SC 597 15 AIR1986SC180
livelihood from the content of the right to life. The State may not, by affirmative action, be compellable to provide adequate means of livelihood or work to the citizens. But, any person, who is deprived of his right to livelihood except according to just and fair procedure established by law, can challenge the deprivation as offending the right to life conferred by Article 21."
(Emphasis is supplied).
16. The right to live with human dignity, free from exploitation is
enshrined in Article 21 and derives its life breadth from the Directive
Principles of State Policy and particularly, Clauses (e) and (f) of
Article 39 and Articles 41 and 42 and at least, therefore, it must
include the right to live with human dignity, the right to take any
action which will deprive a person of enjoyment of basic right to live
with dignity as an integral part of the constitutional right guaranteed
under Article 21 of the Constitution of India.
17. In "Delhi Transport Corporation v. D.T.C. Mazdoor
Congress16", the Supreme Court, while reiterating the principle,
observed that the right to life includes right to livelihood. The right to
livelihood, therefore, cannot hang on to the fancies of individuals in
authority. Income is the foundation of many fundamental rights.
Fundamental rights can ill-afford to be consigned to the limbo of
undefined premises and uncertain applications. That will be a
mockery of them.
18. The Apex Court, in various judgments, interpreted the right to
livelihood as a part of right to life under Article 21 of the Constitution
of India and it is relevant to refer the principle in "M. Paul Anthony
Vs. Bharat Gold Mines Limited17 wherein the Apex Court held that
16 (1991)ILLJ395SC 17 AIR 1999 SC 1416
when a Government Servant or one in a public undertaking is
suspended pending a departmental disciplinary inquiry against him,
subsistence allowance must be paid to him. The Court has
emphasized that a Government Servant does not lose his right to
life. However, if a person is deprived of such a right according to the
procedure established by law which must be fair, just and
reasonable and which is in the larger interest of people, the plea of
deprivation of the right to livelihood under Article 21 is
unsustainable.
19. Thus, in view of the law laid down by the Apex Court in
various judgments (referred supra), widening the meaning of word
'Right to life' includes 'Right to livelihood'. Right to livelihood is a
fundamental right and it is an integral part of Right to life
guaranteed under Article 21 of the Constitution of India.
20. The major contention of the petitioner from the beginning is
that deferment of payment of amount for the leave period encashed
and non-payment of pension as stated above, is contravention of
Article 300-A of the Constitution of India. No doubt, as per Article
300-A of the Constitution of India, no citizen of India be deprived of
his/her right to property except by authority of law. As leave salary
and pension form part of property of an individual to attract Article
300-A of the Constitution of India, such right cannot be taken away
except by authority of law.
21. On a bare look at Article 300-A of the Constitution of India,
any citizen of India cannot be deprived of their right to property
except by authority under law. That means a property of any citizen
of India cannot be taken unless the State is authorized to do so. In
Shapoor M. Mehra v Allahabad Bank18, wherein Bombay High
Court opined that retiral benefits including pension and gratuity
constitute a valuable right in property.
22. In Deoki Nandan Prasad v. State of Bihar (referred supra),
the Apex Court held as follows:-
"(i) The right of the petitioner to receive pension is property under Article 31(1) and by a mere executive order the State had no powers 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 denying the petitioner right to receive pension affects the fundamental right of the petitioner under Article 19(1)(f) and 31(1) of the Constitution and as such the writ petition under Article 32 is maintainable."
11. In the light of aforesaid legal position, it is crystal clear that right to get the aforesaid benefits is constitutional right. Gratuity or retiral dues can be withheld or reduced only as per provision made under M.P. Civil Services (Pension) Rules, 1976. In the present case, there is no material on record to show that respondents have taken any action in invoking the said rules to stop or withhold gratuity or other dues..."
23. Thus, both leave salary and pension payable to the employees
in service or retired from service falls within the definition of property
under in Article 300-A of the Constitution of India.
24. Though the Constitution of India permits the State to deprive
any person's right in property by authority of law, the respondents
were unable to show any provision which authorized the State to
defer payment of leave salary/pension to the employees retired from
service. In the absence of any statute governing deferment of leave
salary or pension, deprivation of right to property by retired
18 (2012) 3 Mah.L.J 126
employees would amount to violation of constitutional right
guaranteed under Article 300-A of the Constitution of India. In this
regard, it is profitable to mention few judgments of the Apex Court
and other Courts with regard to right of the state to defer payment of
pension etc.,
25. At this stage, it is relevant to refer the meaning of 'authority of
law'. The Apex Court, while considering the word used 'law' under
Articles 13 and 300-A of the Constitution of India, construed the
meaning of word "Law" not only with reference to Article 13 of the
Constitution of India, but also with reference to Article 300-A and
31C of the Constitution of India. The Apex Court, in "Bidi Supply
Co. Vs. Union of India19" and "Edward Mills Co.Ltd. Vs. State of
Ajmer20", held that the law, in this Article, means the law made by
the legislature and includes intra vires statutory orders. The orders
made in exercise of power conferred by statutory rules also deemed
to be law. (Vide: State of M.P. Vs. Madawar G.C.21") The Law does
not, however, mean that an administrative order which offends
against a fundamental right will, nevertheless, be valid because it is
not a "law" within the meaning of Article 13 (3) of the Constitution of
India (Vide: Basheshar Nath Vs. C.I.T.22 and "Mervyn Coutindo Vs.
Collector, Customs Bombay23")
26. Therefore, whatever legislation made by the Legislature or
Parliament alone can be said to be law within the meaning Article 13
(3) of the Constitution of India. At the same time, the Apex Court, in
"Bishambhar Dayal Chandra Mohan Vs. State of Uttar
19 AIR 1956 SC 479 20 AIR 1955 SC 25 21 1955 (1) SCR 599 22 AIR 1959 SC 149 23 AIR 1967 SC 52
Pradesh24", while deciding the issue with reference to Article 300-A
of the Constitution of India, defined the word "authority of law" and
held that Article 300-A provides that no person shall be deprived of
his property save by authority of law. The State Government cannot,
while taking recourse to the executive power of the State under
Article 162, deprive a person of his property. Such power can be
exercised only by authority of law and not by a mere executive fiat or
order. Article 162, as is clear from the opening words, is subject to
other provisions of the Constitution. It is, therefore, necessarily
subject to Article 300-A. The word 'law' in the context of Article
300-A must mean an Act of Parliament or of a State Legislature, a
rule, or a statutory order; having the force of law, that is positive or
State made law.
27. In "Hindustan Times Vs. State of U.P.25", the Apex Court,
while referring to "Bishambhar Dayal Chandra Mohan Vs. State
of Uttar Pradesh" (referred supra), held as follows:-
"By reason of the impugned directives of the State the petitioners have been deprived of their right to property. The expression 'law', within the meaning Article 300A, would mean a Parliamentary Act or an Act of the State Legislature or a statutory order having the force of law."
28. Thus, in view of the law laid down by the Apex Court in the
judgments (referred supra), law means the legislation passed by the
parliament or State Legislation or Statutory rules or orders.
29. No doubt, as discussed above, Right to livelihood of a person
can be deprived by authority of law. Article 300-A of the Constitution
24 AIR 1982 SC 33 25 AIR 2003 SC 250
of India, protects right of an individual, but such right in the
property can be deprived of save by authority of law.
30. The right to property is now considered to be not only a
constitutional or a statutory right, but also a human right. Though,
it is not a basic feature of the constitution or a fundamental right,
human rights are considered to be in realm of individual rights such
as the Right to health, the Right to livelihood, the Right to shelter
and employment etc. Now, human rights are gaining an even greater
multi faceted dimension. The Right to property is considered very
much to be a part of such new dimension (Vide: Tukaram Kanna
Joshi Vs. M.I.D.C.26)
31. Right to property of a private individual, though, permitted to
be deprived of, it must be by authority of law. Still, Article 25 (1) of
the Universal Declaration of Human Rights recognized such right in
property as human right, which reads as follows:-
"Everyone has the right to a standard of living adequate for the health and wellbeing of himself and of his family, including food, clothing, housing and medical care and necessary social services, and the right to security in the event of unemployment, sickness, disability, widowhood, old age or other lack of livelihood in circumstances beyond his control."
32. India is a State Party to the declaration, but the right to
property is not being considered as human right till date by many
Courts. Right to property in India, at present, protected not only
under Article 300-A of the Constitution of India, but also recognized
as human right under Article 25 (1) of the Universal Declaration of
Human Rights. A liberal reading of these two provisions, the
26 AIR 2013 SC 565
intention to protect the owners of either movable or immovable only
from Executive fiat, imposing minimal restrictions on the power of
the State. This is in sharp contrast to the language adopted in the
Indian Constitution.
33. In the instant case on hand, except reduction of pensionary
benefits under Rule 9 of the Andhra Pradesh Revised Pension Rules
and reduction of salary in terms of C.C.A Rules, if the Government
Servant is found guilty of misconduct after conducting necessary
enquiry, no other procedure is available in any statute to defer
payment of leave salary, pension or leave salary or pension in part or
in full. But the charge against the petitioner was quashed vide orders
passed in W.P.No.6002 of 2020. Therefore, non-payment of leave
salary and pension to retired employees is deprivation of a citizen in
right to property. Such deprivation is violative of fundamental rights
guaranteed under Article 21 and Constitutional Right to property
under Article 300-A of the Constitution of India and Human Rights of
livelihood as per Article 25(1) of Universal Declaration of Human
Rights, since the Government Servants after retirement being
pensioners would be deprived of their livelihood, though they are
under obligation to meet different expenses, including maintaining
their health condition for the rest of their life.
34. Though the learned Government Pleader for Services-I
submitted that an appeal is preferred by the D.G., A.C.B against the
order, dated 5.3.2020, passed by this Court in W.P.No.6002 of 2020,
as on date, there is absolutely no stay of operation of the order
passed by this Court. Mere filing of appeal by the D.G., A.C.B would
not operate as stay automatically.
35. The locus standi of the D.G., A.C.B is now questioned, as
W.A.No.36 of 2021 was already dismissed by a Division Bench of this
Court on 27.01.2021. But this Court cannot decide the locus standi
of the D.G., A.C.B in filing writ appeal before a Division Bench of this
Court without hearing the D.G., in appropriate proceedings.
Therefore, leaving it open to the petitioner to raise all these issues in
the writ appeal filed before the Division Bench of this Court, if it is
registered and the contention of the petitioner is rejected for the
present.
36. In the result, the Writ Petition is allowed granting writ of
Mandamus, declaring the action of the respondents as illegal,
arbitrary and violative of Articles 21 and 300-A of the Constitution of
India and the 1st respondent is directed to fix the pension payable to
the petitioner and pay the retirement benefits such as full pension,
retirement gratuity, encashment of Earned Leave and other benefits
to the petitioner together with interest at 12% from the date they
become due till the date of payment. There shall be no order as to
costs.
As a sequel, miscellaneous applications pending, if any, shall
also stand closed.
_________________________________________ JUSTICE M. SATYANARAYANA MURTHY
Date: 5.3.2021 AMD
THE HON'BLE SRI JUSTICE M.SATYANARAYANA MURTHY
WRIT PETITION No.4842 OF 2021
Date: 5.3.2021
AMD
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!