Citation : 2014 Latest Caselaw 2568 Del
Judgement Date : 20 May, 2014
* IN THE HIGH COURT OF DELHI AT NEW DELHI
+ WP(C) No.2496/2014 and CM No.5177/2014
ANITA ..... Petitioner
Through: Mr.Ankur Chhibber, Advocate.
versus
UNION OF INDIA & ORS. ..... Respondents
Through: Mr. Himanshu Bajaj, CGSC.
CORAM:
HON'BLE MS. JUSTICE REVA KHETRAPAL
HON'BLE MS. JUSTICE PRATIBHA RANI
O R D E R (ORAL)
: REVA KHETRAPAL, J.
WP(C) No.2496/2014
1. The present writ petition has been filed challenging the order
dated November 28, 2013 passed by the Deputy Inspector General of
Police, CRPF illegally and erroneously re-fixing the pay of the
petitioner to his detriment; as well as the action of the respondents in
seeking to recover amounts from his salary pursuant to the pay re-
fixed vide the aforesaid order.
2. The relevant facts are that pursuant to the recruitment drive
held in the year 2003, the petitioner joined the CRPF in the rank of
Head Constable (Min.) on August 14, 2003 and upon joining the
force, the petitioner was given a pay scale of Rs. 3200-85-4900 and
accordingly the basic pay of the petitioner upon joining the force was
fixed at Rs. 3200/-. Pursuant to the annual increments earned, the
petitioner as on August 01, 2005 was drawing the basic pay in the
sum of Rs. 3370/- per month. However, pursuant to the
recommendations of the 6th Central Pay Commission notified vide
Gazette Notification No. F.1/1/2008-IC dated July 21, 2009, Pay
Band-I in the pay scale S-6 of Rs. 3200-85-4900 (i.e. petitioner's pay
scale) was revised to Rs. 5200-20200 with Grade Pay of Rs. 2000/-.
Resultantly, the pay in the post pertaining to the petitioner, that is, the
post of Head Constable in CPMFs was revised to Rs.4000-6000/-
with Grade Pay of Rs. 2400/-. The afore-mentioned revised pay
structure is set out in Part 'C' of the First Schedule of the CCS
(Revised Pay) Rules, 2008.
3. The pay of the petitioner was accordingly re-fixed by the
concerned Group Centre and audited by IAP-III as Rs. 7510/- with
Grade Pay of Rs. 2400/- thereby amounting to a sum of Rs. 9910/-
(total Rs.7510+2400/-) with effect from January 01, 2006.
Consequent to re-fixing of the pay and further in consequence to the
increments earned by the petitioner and the promotion of the
petitioner to the rank of ASI (Min.), in the month of May 2009, the
pay of the petitioner was fixed at Rs. 13,410 (Rs. 10610 + 2800) with
effect from July 01, 2013.
4. Suddenly and arbitrarily, without giving any show cause notice,
respondent No. 2 passed an order dated November 28, 2013, revising
pay fixation of the petitioner as per the memorandum dated October
07, 2013 and fixing the pay of the petitioner at Rs. 8670/- with effect
from January 01, 2006.
5. Subsequent to the order dated November 28, 2013, once again
without issuing any show cause notice to the petitioner, the
respondent No.2 made deductions from the pay of petitioner in
accordance with the revised pay structure detailed in the said order.
Aggrieved by the order dated November 28, 2013 as well as the
deductions from his salary, the petitioner has filed the present writ
petition.
6. Learned counsel for the petitioner contended that the pay of the
petitioner could not be fixed at less than Rs. 9910/- on account of the
fact that pursuant to the recommendations of the 6 th Central Pay
Commission and as reflected in the CCS (Revised Pay) Rules, 2008,
the Entry Pay in the revised pay structure for direct recruits appointed
on or after January 01, 2006 in Pay Band-1 (Rs. 5200-20200/-) was
fixed at Rs. 7510/- with Grade Pay of Rs. 2400/- totaling to a sum of
Rs. 9910/-.
7. Learned counsel for the petitioner highlighted the fact that no
request was ever made by the petitioner seeking re-fixation of pay nor
was there any mis-representation on her part at the time of the
fixation of her pay and as such the respondents were bound to serve a
notice upon the petitioner before again re-fixing the pay of the
petitioner to the petitioner's detriment. Even otherwise, once pay had
been fixed by the respondents, no recovery could have been made
except in accordance with law, which necessitated serving a show
cause notice before effecting any recovery.
8. On the aspect that recovery has generally been prohibited by
Courts where there is no misrepresentation or fraud on the part of the
employee and excess payment has been made by applying a wrong
principle in calculating the pay/allowance or on the basis of a
particular interpretation of a rule/order, which is subsequently found
to be erroneous, reliance was placed by learned counsel for the
petitioner upon the decisions of the Apex Court reported as (2009) 3
SCC 475 Syed Abdul Qadir & Others vs. State of Bihar & Others;
and (2006) 11 SCC 709 Col. B.J.Akkara (Retd.) vs. Government of
India & Others.
9. The learned counsel for the petitioner also contended that the
present case is squarely covered by a Division Bench judgment of this
court in WP(C) No. 4295/2011 titled B.D. Dubey and Ors. Vs. Union
of India and Ors. wherein the Court observed that if any action was
intended by the respondents to place the petitioner in a lower pay
band, a show cause notice was required to be issued containing the
reasons for the tentative decision taken by the respondents. Only
after affording an opportunity of hearing could any decision be taken
and no recovery could be effected till then. The relevant paragraphs
of the said judgment read as under:-
"4. Be that as it may, the fact of the matter remains that having placed petitioners in a particular pay scale and having paid salary each month to the petitioners as per the pay scale, without any show cause notice being issued not only is the scale of
pay in which the petitioners were placed downgraded but recoveries are sought to be made.
5. Two issues need to be adjudicated. Firstly, whether the petitioners' pay scale can be downgraded and secondly, if it is held that the pay scale can be downgraded, whether recoveries can be made.
6. The first requires an adjudication, post issuance of a show cause notice to the petitioners. The second issue requires a debate on the point: Having paid salary to the petitioners at a pay scale higher than what was due to them and the petitioners not playing any fraud or making misrepresentation when the pay scale was fixed and having received salary on the assurance that it belongs to them and thus having spent the same, whether estoppel would bar the respondents from urging to the contrary and effect recoveries.
7. Noting that the respondents have not issued any show cause notice to the petitioners and also further noting that the Director General CRPF, the Highest Executive Authority of the CRPF is prima facie of a view which is being projected by the petitioner, we dispose of the writ petition quashing the impugned signals dated 20.5.2011 and 31.5.2011. We direct that petitioners would continue to draw pay and allowances in the Pay Band-I i.e. Rs.5,200-20,200/-with grade pay Rs.2,400/-.
8. If respondents intend to take any action to place the petitioners in a lower pay band, show cause notice would be issued containing the reasons for the tentative decision taken by the respondents. Petitioner would be given an opportunity of being
heard. Decision would be taken. Needless to state no recoveries shall be effected till then."
10. The primal question for consideration in the present case is:
Whether the pay of the petitioner having been re-fixed pursuant to the
recommendations made by the 6th Central Pay Commission could
have been revised by the respondents to the detriment of the petitioner
without even issuance of a show cause notice to the petitioner. The
other question which requires consideration is: Whether the excess
amount (if any) paid to the petitioner, not having been paid on account
of any mis-representation or fraud on the part of the petitioner, but on
account of mis-calculation of the pay of the petitioner, which was
subsequently found to be erroneous, whether the respondents can
recover the said amount unilaterally and even without issuance of
show cause notice to the petitioner.
11. The answer to the aforesaid questions, in our considered
opinion must be in the negative on both counts. The action of the
respondents impugned in the present writ petition, in our view, cannot
stand scrutiny and smacks of arbitrariness.
12. In the result, we allow the writ petition quashing the impugned
order dated 28th November, 2013 with a direction to the respondents
that the petitioner would continue to draw pay and allowances in Pay
Band-I in the pay scale of Rs.5200-20200/- with Grade Pay of Rs.
2400/-, thereby amounting to a sum of Rs. 9910/-, with effect from
January 01, 2006.
13. Needless to state that if the respondents intend to take any
action to re-fix the pay of the petitioner to the detriment of the
petitioner, a show cause notice would be issued containing the
reasons therefor and a decision would be taken thereon after giving an
opportunity to the petitioner to be heard. No recoveries shall be
effected from the petitioner till then.
14. Writ Petition is allowed in the above terms.
15. No costs.
CM No.5177/2014 (for stay)
The application is dismissed being infructuous.
REVA KHETRAPAL JUDGE
PRATIBHA RANI JUDGE May 20, 2014 sk
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!