Thursday, 23, Apr, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Rishi Ram vs Delhi Transport Corporation And ...
2000 Latest Caselaw 986 Del

Citation : 2000 Latest Caselaw 986 Del
Judgement Date : 15 September, 2000

Delhi High Court
Rishi Ram vs Delhi Transport Corporation And ... on 15 September, 2000
Equivalent citations: 2000 VIIAD Delhi 143
Author: N Nandi
Bench: N Nandi

ORDER

N.G. Nandi,J.

1. In this writ petition under Article 226 of the Constitution of India, the petitioner has been praying for direction to the respondents to pay all the retirement benefits including pension, etc. to which the petitioner is entitled under the Voluntary Retirement Scheme vide circular No.ADM-1- 5(41)/93 dated 3.3.1993 and also quashing of circular No.PC/96/307 dated 2.4.1996.

2. The say of the petitioner is that the petitioner was appointed for the post of Trainee Conductors in respondent corporation and that on completion of the probation period, the petitioner started rendering his services as conductor; that on 3.3.1993, the respondents issued a circular bearing Memo No.ADM-1-5 (41)/93 dated 3.3.1993 relating to Voluntary Retirement Scheme along with a proforma; that as per the said circular, the eligibility for the voluntary retirement was the completion of 10 years service or who have attained the age of 40 years and that such eligible candidates shall get pension benefits as per office order No.16 dated 27.11.1992; that the respondents invited application in prescribed form from desirous candidates within 15 days from the date of the notice; that the petitioner being eligible moved an application dated 17.3.1993 for grant of permission to voluntary retire; that vide letter No. H & D-II/Cond/V.R.S/93/1618 dated 30.4.1993, the petitioner's request for voluntary retirement was accepted and accordingly, the petitioner stood retired from the service of the corporation under the Scheme of voluntary retirement with effect from 30.4.1993; that on the said date, the petitioner was also issued a cheque for Rs.42,465.20 paise which included the payment towards exgratia encashment of accumulative/ refused leave, notice salary, gratuity, etc; that after the retirement of the petitioner from the services of the respondent corporation on 30.4.1993, the respondents issued another circular No.PC/96/307 dated 2.4.1996 according to which the petitioner was held disentitled for the pension as the qualifying service of the petitioner is less than 20 years as per the CCS Pension Rules and hence the petitioner is not covered under the pension scheme; that on the basis of the said circular dated 2.4.1996, the petitioner was informed that as he had not completed 20 years of qualifying service, he is not covered under the pension scheme under the circular No.PC/96/307 dated 2.4.1996; that vide communication No. H & D-II/Sect/95/2555 dated 30.8.1996, the Depot Manager informed the petitioner that the cheque of difference of exgratia, gratuity, etc. was ready for onward payment to him and, therefore, he should collect the same. In this petition, the petitioner has challenged the circular dated 2.4.1996 as malafide, unconstitutional, arbitrary and discriminatory also contending that the respondents have no right to enforce circular dated 2.4.1996 with retrospective effect from 30.4.1993 when the petitioner stood retired voluntary under the then Voluntary Retirement Scheme dated 3.3.1993 and 16.3.1993.

3. The respondents filed counter affidavit. They do not dispute the averments of the petitioner but only contended that against the judgment dated 19.9.1997 in C.W. 4216/94 in the case of Jagpal Singh Vs. DTC, Letters Patent Appeal has been preferred by the respondent corporation and that the Division Bench has stayed the operation of the judgment passed by the Single Judge and that the LPAs are pending final hearing.

4. The issue raised in the present writ petition is squarely covered by the judgment delivered in LPA No. 33/98, in the case of D.T.C. Vs. Sh. Baij Nath Bhargava & Others, along with other group matters.

In C.W.P. No. 4216/96, the learned Single Judge of this court by judgment dated 19.9.1997 held that "even those who had less than 20 years of service but 10 years or more qualifying service would be entitled to prorata pension......." In LPA No.33/98, the Division Bench held that "an employee having less than 20 years of qualifying service but 10 years or more is also entitled to pension on opting for voluntary retirement under the scheme announced by DTC...."

5. In view of the principle laid down by the Division Bench in LPA No. 33/98 in the case of D.T.C. Vs. Sh. Baij Nath Bhargava & Others, the petitioner would be entitled to the relief and the writ issued against the respondent/DTC.

6. In the result, the petition is allowed. The respondents are directed to pay to the petitioner all the retirement benefits including pension, etc. to which the petitioner is entitled under the Voluntary Retirement Scheme vide Circular No. ADM-1-5(41)/93 dated 3.3.1993. The amount due to the petitioner shall be paid within two months from today and consequently, the circular No.PC/96/307 dated 2.4.1996 is quashed.

 
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 : IDRC

 

LatestLaws Partner Event : IJJ

 
 
Latestlaws Newsletter