Citation : 2022 Latest Caselaw 2191 Chatt
Judgement Date : 6 April, 2022
1
HIGH COURT OF CHHATTISGARH, BILASPUR
WPS No. 2378 of 2022
• Puran Singh, S/o Drig Pal Singh, Aged about 70 years, R/o Mahaveer
Ward D C Road, Ambikapur , District Sarguja, Chhattisgarh.
---- Petitioner
Versus
1. Employees Provident Fund Organisation, through Commissioner,
Regional Office Raipur , Raipur Chhattisgarh Block D , Scheme 32, Indira
Gandhi Commercial Complex, Pandri Raipur Chhattisgarh.
2. Zila Sahakri Kendriya Bank Maryadit, Ambikapur, Chhattisgarh, through
Chief Executive Officer, Ambikapur, Chhattisgarh.
---- Respondents
For Petitioner : Mr. Basant Kaiwartya, Advocate For Respondent No.2 : Mr. Jitendra Shrivastava, Advocate
Hon'ble Shri Justice P. Sam Koshy
Order on Board 06/04/2022
1. The challenge in the present writ petition is to the order dated
25.02.2022 Annexure P-1 whereby the respondent no.1 has passed
an order revising the pension of petitioner and has also cancelled the
earlier revised PPO that was issued.
2. The whole issue involved in the present writ petition is whether the
petitioner is entitled for pension at the revised pay or the pre-revised
pay.
3. The petitioner was granted the benefit of revised pension w.e.f.
27.07.2012 and by virtue of the revised pension the petitioner was
getting monthly pension of Rs.4944/-. The said pension was
revised by respondent no.1 pursuant to an order that was passed by
the Hon'ble Supreme Court in the case of R.C. Gupta & others Vs.
Regional Provident Fund Commissioner in S.L.P. No. 33032-
33033 of 2016 decided on 14.10.2016. Based upon the judgment of
the Hon'ble Supreme Court in the case of R.C. Gupta (supra) the
EPF department had issued a circular for implementation of the same
vide order dated 23.03.2017. Based upon which the pension payable
to the petitioner stood revised after obtaining the additional
contribution from the petitioner to be deposited with the EPF
organization.
4. Subsequently, the EPF department itself has now approached the
Supreme Court for review of the judgment passed in the case of R.C.
Gupta (supra) which was filed by the EPF department on 13th March,
2019 i.e. subsequent to the pension of petitioner getting revised. The
review petition is said to have been entertained by the Hon'ble
Supreme Court and the matter has been ordered to be placed before
Hon'ble the Chief Justice of India. The review petition thereafter has
not been listed. There is no order as such passed by the Hon'ble
Supreme Court in the review petition permitting the EPF department
for restoring the pension as it stood prior to the filing of the revision
petition.
5. That in the light of the review petition having been entertained by the
Hon'ble Supreme Court the EPF department now has unilaterally
issued Annexure P-1 cancelling the revised PPO which was issued in
favour of petitioner and has reduced the monthly pension to Rs.1777/-
from February, 2022 onwards whereas till January, 2022 the
petitioner had been receiving Rs.4944/- as the monthly pension.
Thus, there is a substantial reduction in the monthly pension vide the
impugned order Annexure P-1.
6. Today, when the matter is taken up for hearing, learned counsel for
petitioner brought to the Court's notice an order in identical set of
facts from the Madhya Pradesh High Court where also a similar
action of the EPF department was assailed in WP No. 3841/2021 in
the case of Hemant Dhere Vs. The Employees Provident Fund
Organization & Others. The said writ petition was allowed and
disposed of vide order dated 08.06.2021. The Madhya Pradesh High
Court while allowing the writ petition held as under:
"In the present case, the respondent No.2/3 has given a complete go-bye to the principles of natural justice.
So far as the contention of the respondents that the subject matter of the controversy is pending sub judice before the Supreme Court is concerned, it is suffice to mention here that this Court has not considered the merits of the case. The impugned order dated 21.1.2021 is being set aside on the ground of violation of natural justice. On one hand, the stand of the respondents is that the subject matter is pending sub judice, therefore, this Court should not decide the controversy and on the other hand, the respondents themselves are passing orders. It is for the respondents to consider their own stand.
Under these circumstances, this Court is left with no other option but to quash the order dated 21.1.2021 passed by the respondent No.2 in Case No.EPF/RO/MP/GWL/Pension/PPO/Higher Pension/25852 with cost of Rs.5,000/- to be paid by the respondent No.3 personally. The said cost shall not be reimbursed to the respondent No.3 by the Department. The cost be
deposited in the account of the petitioner within a period of 15 days from today.
The matter is remanded back to the respondent No.2 to take a final decision in the matter after giving opportunity of personal hearing to the petitioner as well as by taking into consideration that the subject matter of the case is already sub judice before the Supreme Court.
With aforesaid observations, the petition is finally disposed of."
7. At this juncture, learned counsel for respondent no.1 submits that the
reason why the respondents seems to have passed the impugned
order is considering the financial implication that may occur to the
department in the event the review petition before the Supreme Court
in the case of R.C. Gupta (supra) stands allowed. He submits that
once the petitioner is granted pension at the revised rate, considering
the substantial hike in pension, it would be difficult for the EPF
department subsequently to recover this excess payment or the
difference of pension between pre-revised and revised pension, in the
event the review petition before the Supreme Court stands allowed.
On the contrary, if in the review petition the EFP department is
unsuccessful, the petitioner can always be paid the difference amount
at a latter stage also.
8. To counter the said submission, learned counsel for petitioner
submits that the same principle applies to the petitioner also. Since
the department has already implemented the revised pension and the
petitioner has been receiving the enhanced pension from July, 2012
and the revised pension being paid by way of implementation of a
judgment of the Hon'ble Supreme Court itself, as long as the said
judgment of the Hon'ble Supreme Court in the case of R.C. Gupta
(supra) is not recalled or held bad, the order holds the field and the
respondents are duty bound to comply the same till the said order
stands recalled. If at all if the review petition is allowed, the Supreme
Court itself would be the Court which could decide the course of
action to be taken by the EPF department as a consequence of the
review petition being allowed. Therefore, there was no occasion for
the EPF department to have issued the impugned order reducing the
revised pension which has a substantial financial implication.
Moreover, the contention of petitioner is that the impugned order is
also bad for the reason that the same has been in utter violation of
the principles of nature justice. Inasmuch as the petitioner was never
given an opportunity of hearing before his pension was reduced from
Rs. 4944/- to Rs.1777/- per month more particularly when the
judgment of the Hon'ble Supreme Court in the case of R.C. Gupta
(supra) still holds the filed.
9. Given the said submissions by the learned counsel for the parties,
this Court fully endorses the view taken by the Madhya Pradesh High
Court in the case of Hemant Dhere (supra) and is also inclined to
apply the same in the instant case also for the reason firstly the
judgment of the Hon'ble Supreme Court in the case of R.C. Gupta
(supra) is still holding the field and secondly, the impugned order has
been passed without giving any opportunity of hearing.
10. For the aforesaid reasons the impugned order as of now
deserves to be and is accordingly set aside/quashed reserving the
right of respondent no.1 to take appropriate steps after the decision of
the Review Petition by the Hon'ble supreme Court in the case of R.C.
Gupta (supra) or after granting a fair and reasonable opportunity of
hearing to the petitioner as the case may be.
11. With the aforesaid observation the writ petition stands allowed.
Sd/-
(P. Sam Koshy) Judge
Vasant
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!