Sunday, 03, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Neelam Madan vs Food Corporation Of India & Ors.
2011 Latest Caselaw 1780 Del

Citation : 2011 Latest Caselaw 1780 Del
Judgement Date : 28 March, 2011

Delhi High Court
Neelam Madan vs Food Corporation Of India & Ors. on 28 March, 2011
Author: Sudershan Kumar Misra
            IN THE HIGH COURT OF DELHI AT NEW DELHI


                        WRIT PETITION(C) NO.12843/2009

                                                      Reserved on: 12.01.2011
                                             Date of Decision : March 28, 2011

        MRS. ANIL NANDWANI                         ..... Petitioner
                  Through  Mr. R.K.Saini, Advocate

                        versus


        FOOD CORPORATION OF INDIA & ORS.        ..Respondents
                 Through  Ms. Neelam Singh & Ms. Avni Singh,
                          Advocates.


                                          AND

                WRIT PETITION(C) NO.12826/2009

        NEELAM MADAN                                     ..... Petitioner
                 Through               Mr. R.K.Saini, Advocate

                        versus


        FOOD CORPORATION OF INDIA & ORS.     ..Respondents
                 Through  Ms. Neelam Singh & Ms. Avni Singh,
                          Advocates.


CORAM:

         HON'BLE MR. JUSTICE SUDERSHAN KUMAR MISRA


1.      Whether Reporters of local papers may be allowed to see the
        judgment? Yes
2.      To be referred to the Reporter or not? Yes
3.      Whether the judgment should be reported in the Digest? Yes




     WP(C) No. 12843/2009 & WP(C) No.12826/2009                       Page 1 of 13
 SUDERSHAN KUMAR MISRA, J.

1. The common question that arises in these two petitions

is whether it was open to the petitioners to withdraw their offer of

voluntary retirement in terms of which, their retirement would come

into effect only after three months, and not before; because,

instead of accepting the offer on the terms proposed by them, the

respondent had purported to accept it with effect from an earlier

date. Alternatively, it is contended that in any case, a later circular

of the respondent enabled them to seek its withdrawal and the

respondent was bound to accede to their request in terms thereof.

2. Mr. Saini, who appears for the petitioners in both the

writ petitions, submits that the relevant facts of both are

substantially the same. He therefore, addressed arguments with

reference to the relevant facts of Mrs. Anil Nandwani‟s matter. The

only difference is that while Mrs. Anil Nandwani applied for

voluntary retirement on 19th July, 2004 praying that she be relieved

from the service after three months on 19 th October, 2004 and her

request for voluntary retirement was accepted by the respondent on

12th August, 2004, Mrs. Neelam Madan applied for voluntary

retirement on 13th July, 2004 praying that she be relieved from

service after three months on 13th October, 2004 and her request

for voluntary retirement was accepted by the respondent on 13 th

August, 2004. Since nothing turns on the difference between the

two set of dates, for convenience, the relevant dates and other facts

of Mrs. Anil Nandwani‟s matter, to which counsel has also referred

during his course of argument, have been examined in this

judgment.

3. The brief facts of the case are that the petitioner, Mrs.

Anil Nandwani, (the petitioner for short), was working as an

Assistant Manager (Gen.) with the respondent. On 29th June, 2004,

the respondent issued a circular introducing a Voluntary Retirement

Scheme for its employees. That scheme was to remain open for a

period of three months from the date it was floated, and interested

employees could seek voluntary retirement within this period.

Under the Scheme, applicants were required to give a three month

notice to the respondent for considering their application, and the

respondent was obliged to take a decision on that application,

within that period. The petitioner applied for voluntary retirement

on 19th July, 2004 praying that she be relieved from service only

after three months of applying i.e. with effect from 19th October,

2004. According to the petitioner, notwithstanding the fact that the

Scheme itself permitted the respondent to accept the offer with

immediate effect; the offer actually made by her precluded the

respondent from accepting her offer with effect from any earlier

date.

4. Pursuant to her aforesaid request for voluntary

retirement, the respondent issued an order, dated 12th August,

2004 relieving the petitioner, with effect from 31 st August, 2004.

Thereafter on 24th August, 2004, the petitioner requested the

respondent to release her final payment in terms of the Scheme.

This was duly received by her without protest.

5. After this, the petitioner sent a letter, dated 26th August

2004 to the respondent withdrawing her request for voluntary

retirement. Nevertheless, the petitioner was relieved, with effect

from 31st August 2004, on the ground that, in terms of paragraph

VIII (d), it is not open to any employee to withdraw such a request.

The said paragraph reads as follows:

"VIII. PROCEDURE

(d) Once an employee submits his application for voluntary retirement under this scheme to the competent authority, it shall be treated as final and it is not open to the employees to withdraw the same. The competent authority shall take decision to accept or reject the request for VRS within the notice period (3 months) and communicate the same to the official concerned."

6. After the petitioner was relieved, another circular was

issued by the respondent, on 22nd September, 2004 stating that,

though the scheme does not permit withdrawal of the application,

but the discretion would always rest with the competent authority to

accept or reject such an application and therefore, all authorities

were advised to decide the applications for withdrawal of voluntary

retirement requests on a case to case basis.

7. Counsel for the petitioner submits that, in effect, the

aforesaid order of 12th August, 2004 of the respondent does not

amount to an acceptance of the petitioner‟s application for the

reason that under the petitioner‟s offer, the respondent could retire

her only on 19th October, 2004 and not before. Consequently, the

decision of 12.8.2004 of the respondent to relieve her from 31 st

August, 2004 could only amount to a „counter offer‟ and nothing

more. If the petitioner had allowed that day of 31 st August, 2004 to

pass without any protest, it would amount to the petitioner

accepting that counter offer by her conduct. However, in this case,

the petitioner rejected that offer and decided to withdraw her

application through her letter dated 26th August, 2004.

8. Counsel for the petitioner also relies on the judgment of

the Punjab and Haryana High Court in Gurcharan Singh v. FCI &

Anr., WP (C) No. 1598/2005, in which, according to him, the Court

has examined the same factual situation and also the same scheme

floated by the respondent. In the aforesaid case, the Court held that

in withdrawing his application for voluntary retirement within three

months, the petitioner was merely exercising a right conferred

under the scheme itself. The writ petition was allowed and the

petitioner was reinstated.

9. Counsel for the respondent has drawn my attention to

paragraph (IV) (2) of the relevant Scheme with the sub-heading

Eligibility. The said paragraph reads as follows:

"IV. ELIGIBILITY:

2. A regular/permanent employee may seek Voluntary Retirement Scheme by giving three months notice in writing to the competent authority within the prescribed time limit. However, the competent authority may make the payment of notice period of three months or for the remaining period of notice period and may accept the request for voluntary retirement from any date before the date of expiry of notice period."

Counsel submits that, admittedly, under the Scheme,

the respondent was empowered to bring the voluntary retirement

into effect from any date after the submission of an application for

voluntary retirement by an employee, provided that the pay for the

remaining notice period is tendered to the employee concerned. In

this case, whilst the petitioner applied on 19 th July, 2004 seeking

voluntary retirement after three months on 19 th October 2004, in

terms of the aforesaid paragraph, the authority had accepted the

same on 12th August, 2004 and relieved her with effect from 31 st

August, 2004. This acceptance was duly communicated to the

petitioner and she was tendered the remaining pay for the notice

period.

10. Counsel for the respondent further states that, in fact,

after receiving the communication of 12 th August, 2004, the

petitioner sent a letter to the respondent, dated 24 th August, 2004,

stating that since voluntary retirement has been granted with effect

from 31st August, 2004 under the Scheme, the final payment, in

terms of the said Scheme, be made to her. Pursuant to this, the

entire payment which was due was, in fact, made to the petitioner.

Significantly, in her aforesaid letter of 24.8.2004, the petitioner

does not raise any protest with regard to the decision of the

respondent to accept her request for voluntary retirement.

11. Counsel for the petitioner states that the petitioner had

been constantly sending letters, dated 10 th January, 2005, 7th

February, 2006, 6th June, 2006, 31st January, 2007, 3rd February,

2007, 9th April, 2007, 4th July, 2007, 18th September, 2007 etc. to

the respondent requesting the withdrawal of her voluntary

retirement application. However, on 3rd April, 2007, the petitioner

received a communication from the respondent that her

representations have been examined; and since the option of VRS

was given by the employee at her own will, which has already been

accepted, and all the consequential retirement dues and benefits

stands paid, her application for reinstatement in service has been

rejected.

12. Counsel for the respondent relies on a decision of the

Supreme Court in Vice Chairman and Managing Director

A.P.S.I.D.C. Ltd. and Anr. vs. R. Varaprasad and Ors. AIR 2003

SC 4050, paragraph 18 which reads as under:

"18. .........It is fairly settled now that the voluntary retirement once accepted in terms of the Scheme or rules, as the case may be, cannot be withdrawn. In these appeals from the facts it is clear that the applications of the respondents opting for voluntary retirement under the Scheme were accepted and even the acceptance was communicated to them. Thereafter, they filed the writ petitions. Hence the High Court was no right in allowing the writ petitions holding that they applied for withdrawal before the effective date considering the date of relieving the employees as the effective date."

13. He also relies on a decision of the Supreme Court in

Food Corporation of India and Ors. vs. Ramesh Kumar (2007)

8 SCC 141 where the same scheme has been examined and it has

been held in paragraph 6 which reads as under:

"6. .........Now adverting to the present scheme of the Food Corporation, para 8 clearly stipulates that the incumbent has no right to revoke the same and the Management will decide the same within three months. That means the Management still has three months' time to consider and decide whether to act upon the offer given by the incumbent or not. But if the incumbent revokes his offer before the Corporation accepts it then in that case, the revocation of the offer is complete and the Corporation cannot act upon that offer. In the present Clause there is one more additional factor which is that the Management has to take a decision within three months. Therefore, once the revocation is made by the incumbent before three months then in that case the Corporation cannot act upon the offer of voluntary retirement unless it is accepted prior to its withdrawal. "

14. In this case, the application for voluntary retirement

was accepted by the respondent on 12th August, 2004 with effect

from 31st August, 2004. The petitioner sought the withdrawal of

her application for voluntary retirement only thereafter on 26 th

August, 2004. She was also relieved from duty on 31 st August,

2004. Not only that, after she received the communication from the

respondent dated 12th August, 2004, accepting her offer of

voluntary retirement, she wrote another letter to the respondent on

24th August, 2004 stating that since her offer of voluntary

retirement has been granted with effect from 31 st August, 2004

under the Scheme, the final payment in terms of the Scheme be

made to her.

15. To my mind, the subsequent circular of 22 nd September,

2004 of the respondent merely states that the respondent may

apply its mind to the question of accepting or rejecting any request

for withdrawal of the application for voluntary retirement made by

an employee on a case to case basis, and nothing more. This did

not oblige the respondent to carry out this exercise after the

petitioner‟s application seeking voluntary retirement had already

been accepted. Also, by applying for voluntary retirement, an

applicant is approbating the Scheme as framed, and on its

acceptance, the transaction is complete. The matter is over and

nothing remains on that aspect of the matter between the applicant

and his employer. If we were to interpret the circular of 22nd

September, 2004, to mean that the respondent was obliged to

apply its mind to the question of acceptance or rejection of the offer

of voluntary retirement made by employees in terms of the

Scheme, even after their offer had already been accepted merely

because, after its acceptance, somebody makes an application to

withdraw it, as is being canvassed by the petitioner, it would bring

into question every acceptance of voluntary retirement under the

Scheme by the respondent before 22nd September, 2004. Inter

alia, for that reason also, I am not inclined to accept that

proposition.

16. In Gurcharan Singh's case (supra) cited by the

petitioner which related to the same respondent and the same

Scheme and circulars, what is significant is that Mr. Gurcharan

Singh applied for voluntary retirement on 28th September, 2004 i.e.

after the circular of the respondent dated 22 nd September, 2004,

permitting the competent authority to also examine the requests for

withdrawal of the application for voluntary retirement on a case by

case basis, was issued. Furthermore, in that case, the court

proceeded on the basis that Mr. Gurcharan Singh‟s offer of

voluntary retirement had not been accepted before he applied for

withdrawing the same. Hence, the same has no application to the

facts of the instant case where the offer was not only accepted, the

same was duly communicated to the petitioner and accepted by

her; and the petitioner in turn also requested the respondents on

28th August, 2004 to disburse all her dues in terms thereof. This

was also done. Admittedly, till this stage, the petitioner had no

grievance.

17. To set all doubts at rest, even in paragraph 6 of the

decision of the Supreme Court in Food Corporation of India and

Ors. vs. Ramesh Kumar (supra) it has been held that the

Corporation cannot act upon the offer of voluntary retirement in

case the employee revokes his offer within the notice period,

provided the corporation had not already accepted it prior to its

withdrawal. In this case, indisputably, the acceptance by the

respondent took place prior to the withdrawal by the petitioner.

18. What emerges is this; the Scheme envisaged an

application for voluntary retirement giving three month notice;

under it, the respondent had the option of accepting the offer with

effect from the date the three month period expired, or even at an

earlier date, provided the appropriate payment was tendered to the

petitioner for the remaining notice period. It did not vest any right

with the petitioner to vary the terms of the Scheme by setting down

new or different terms. The petitioner‟s action in specifying that

she should be relieved from service only after the three months‟

notice period was complete, meaning thereby, that the respondent

was precluded from accepting the same at any time before this,

amounted to an attempt to vary the terms of the Scheme.

Obviously, the respondents did not agree to this variation and

accepted her offer from an earlier date as permitted in the original

Scheme. Even if it is assumed for a moment that the acceptance by

the respondent was not in terms of the offer made by the petitioner,

even then, her conduct thereafter precludes the petitioner from

claiming that it does not bind her or that no binding contract came

into being. This is because after she received that communication

from the respondent, purporting to accept her offer of voluntary

retirement from a date which was different from the one specified

by her, she applied for, and received, all her dues in terms of the

same communication of the respondent. By accepting all her dues

without protest, the petitioner has clearly approbated the actions of

the respondent and is now estopped from contending otherwise. To

put it differently, if the offer by the petitioner that her voluntary

resignation be accepted only from the date on which the three

months‟ notice period expires, and not before, amounted to a fresh

offer different from the terms of the Scheme, the response by the

respondents retiring her from an earlier date and tendering

payment for the remaining period was again a counter offer

reiterating the original terms of the voluntary requirement scheme.

The petitioner‟s response to this counter offer by the respondent by

asking for, and accepting the payment being tendered for the

remaining notice period from the respondents, without protest,

amounted to an acceptance of that counter offer by the petitioner

and she was bound by the same. For that reason also, she cannot

be permitted to resile from this position.

19. In the light of the above, both the writ petitions are

dismissed.

SUDERSHAN KUMAR MISRA, J.

MARCH 28, 2011

 
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