Wednesday, 29, Apr, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

J P Mahajan vs Governing Body Kirori Mal College ...
2019 Latest Caselaw 3500 Del

Citation : 2019 Latest Caselaw 3500 Del
Judgement Date : 30 July, 2019

Delhi High Court
J P Mahajan vs Governing Body Kirori Mal College ... on 30 July, 2019
$~
*      IN THE HIGH COURT OF DELHI AT NEW DELHI

                                        Reserved on: 21.05.2019
                                        Pronounced on: 30.07.2019


+      W.P.(C) 3663/2017 & CM APPL. No. 16121/2017

       J P MAHAJAN                                          ..... Petitioner
                           Through      Mr.Ishan Jain, Adv. with petitioner in
                                        person.

                           versus

       GOVERNING BODY KIRORI MAL COLLEGE DELHI AND ANR
                                           ..... Respondents
                           Through      Mr.Santosh Kumar, Adv. with
                                        Mr.Manav Gill, Adv. for R-1.
                                        Mr.Mohinder J S Rupal, Adv. for
                                        University of Delhi.
       CORAM:
       HON'BLE MR. JUSTICE SURESH KUMAR KAIT

                                    JUDGMENT

1. Vide the present petition, the petitioner is seeking prayer as under: -

a) Pass a writ/order/direction quashing the Impugned Order contained

in letter dated 17.02.2017 issued by respondent no.1 whereby the

petitioner‟s terminal/retirement benefits have been withheld;

b) Pass an order directing respondent no.1 to release the retirement

benefits comprising Gratuity, Employer‟s contribution to CPF and

Leave encashment along with interest @ 18% per annum;

c) Pass a Writ/order/direction quashing the Charge-sheet dated

23.02.2017 whereby disciplinary proceedings have been

initiated/instituted against the petitioner after his retirement by

respondent no.1.

2. Brief facts of the case are that the petitioner was appointed as teacher

w.e.f. 01.09.1973 in the Commerce Department of Kirori Mal College

(hereinafter referred to as "the College"). On 28.02.1992, an agreement of

service for College teachers was entered into between the petitioner and

respondent no.1 with retrospective effect from 01.09.1973 i.e. the date of

appointment of the petitioner.

3. In the month of November, 2012, the College received an invitation

from the University Grants Commission (UGC) to act as Coordinating

Institution for "UGC-National Eligibility Test" for December, 2012.

Thereafter on 27.11.2012, UGC sent first grant of ₹75 lacs to the College for

conducting the UGC Net Exams. Vide letter No. F No.6-17/12 (NET) dated

05.12.2012 UGC gave „no objection certificate‟ to the Principal of the

College to open a separate Bank account for UGC NET exam. On

28.12.2012, the petitioner was appointed as Bursar of the College for a

period of three years. The acting Principal of the College and the petitioner,

vide letter dated 07.06.2013 requested the Manager, Oriental Bank of

Commerce to transfer ₹75 lacs to UGC-Net Centre Account from Kirori Mal

College General Fund Account as the same was wrongly credited by UGC

in the General Fund Account of the College.

4. On 05.07.2013, the petitioner asked for clarification from the Acting

Principal of the College, Sh. S. P. Gupta, about his role as College Bursar in

the whole UGC NET Examination Account. On 07.07.2013, the petitioner

was informed by the Acting Principal that UGC NET Examination Account

is not a College account and Bursar of the College is not a signatory to this

account and, therefore, its accounts are to be submitted to UGC only.

5. Further case of the petitioner is that on 14.10.12014, Metropolitan

Magistrate, Tis Hazari Courts, Delhi in CC No.896/1/2014 u/s 156(3) of

Cr.P.C. titled as "Mithilesh Kumar vs. S.P. Gupta", directed the police to

lodge an FIR against the petitioner and other accused persons, namely, Sh.

S.P. Gupta, Sh. Rajinder Maan, Sh. Baleshwar Rai and Sh. Sheroj Singh for

financial irregularities in the UGC NET Examination.

6. Accordingly, on 20.10.2014, police registered FIR No.204/2014 under

sections 120-B, 409, 419, 420, 466, 468, 471 & 477-A of the Indian Penal

Code, 1860 and Section 13 (1) & (2) of the Prevention of Corruption Act,

1988 against the petitioner and the other co-accused.

7. The petitioner challenged the said order of the learned Magistrate by

way of petition u/s 482 Cr.P.C. being CRL.M.C. 5815/2014 and the same is

pending before this Court. However, on 26.03.2016, the petitioner received a

show cause notice from the Principal of the College as to why action against

him should not be taken for alleged unauthorized transfer of ₹75 lacs of

UGC NET Exam. The petitioner sent his reply vide letter dated 01.04.2016.

8. On 30.04.2016, respondent no.1 constituted an Empowered Fact

Finding Committee (EFFC) with a duty to work out a clear picture of

admissible and inadmissible expenditure based on the genuineness or

otherwise of the vouchers and also to report on the irregularities and

violations of norms of General Financial Rules (GFR) in incurring the said

expenditure out of grant of ₹1.5 crore by UGC for conducting UGC NET

Examination for December, 2012 and June 2013. The EFFC submitted its

report in the month of July, 2016 and found the petitioner guilty of alleged

negligence in transferring the sum of ₹75 lacs from the General Fund

Account of the College to the UGC NET Examination Account.

9. The EFFC report gave a finding that expenditure of an amount of

₹1,24,49,556/- cannot be allowed. Moreover, the report only pointed out

alleged negligence on the part of the petitioner, but not guilty of any

financial irregularity/embezzlement and no amount were shown to be

recoverable from/against the petitioner.

10. Further case of the petitioner is that on 02.11.2016, the Principal of

the College informed the petitioner about the date of retirement of the

petitioner and on 02.01.2017, the petitioner requested the Principal of the

College to instruct the College Accounts Department to initiate the process

of fixation of quantum of terminal benefits of the petitioner.

11. On 10.01.2017, the petitioner submitted „No Dues Certificate‟ to the

Principal of the College. On 31.01.2017, the petitioner attained the age of

superannuation and retired from the services of the college as Associate

Professor. However, the petitioner was informed by the Principal of the

College vide letter No. 2105 dated 31.01.2017 that the decision with regard

to release of the terminal benefits would be taken by respondent no.1 on

01.02.2017. Thereafter, the petitioner received the impugned letter dated

17.02.2017 from the Principal of the College informing the petitioner about

the decision of respondent no.1 of withholding of retirement benefits of the

petitioner. On 23.02.2017, the petitioner was served with the chargesheet by

respondent no.1 initiating the disciplinary proceedings. On 03.03.2017, the

petitioner sent his explanation/written statement of defence to the

chargesheet. In addition, the petitioner filed W.P.(C) No. 2097/2017 in this

Court for quashing of letter dated 17.02.2017, however, the same was

withdrawn with liberty to file afresh petition. Thereafter on 07.03.2017, the

petitioner filed RTI application with the respondents seeking copy of the

relevant rules/regulations under which actions against the petitioner has been

taken. On 07.04.2017, the petitioner received ambiguous reply from the

respondents. Respondent no.2 informing that CCS (Pension) Rules, 1972 are

applicable insofar as withholding of retirement benefits are concerned,

despite the fact that neither of the respondent is a pensionable establishment

qua the petitioner.

12. Learned counsel appearing on behalf of the petitioner submitted that

on the date of retirement of the petitioner on attaining superannuation on

31.01.2017, the disciplinary proceedings were not even initiated by

respondent no.1 inasmuch as the chargesheet dated 23.02.2017 was served

on the petitioner, post his retirement. There are no rules/regulations, etc. in

force which empowers the said respondent to initiate/institute/continue

disciplinary proceedings against the petitioner on his post retirement.

Moreover, there are no rules/regulations which empowers the respondents to

withhold the retirement benefits of the petitioner.

13. He further submitted that the petitioner was retired from the services

of respondent no.1 on 31.01.2017 after attaining the age of superannuation.

The petitioner was served with chargesheet dated 23.02.2017 post retirement

and admittedly, there was no disciplinary enquiry pending against the

petitioner on the date of retirement.

14. The counsel for the petitioner has relied upon the case of Dev

Prakash Tewari vs. U.P. Coop Institutional Service Board: (2014) 7 SCC

260, whereby the Hon‟ble Supreme Court has held as under: -

"In view of the absence of such a provision in the abovesaid regulations, it must be held that the Corporation had no legal authority to make any reduction in the retiral benefit of the Appellant. There is also no provision for conduction a disciplinary enquiry after retirement of the appellant and not any provision stating that in case misconduct is established, a deduction could be made from retiral benefits. Once the appellant had retired from service on 30.6.95 there was no authority vested in the Corporation for continuing the departmental enquiry even for the purpose of imposing any reduction in the that the enquiry had lapsed and the appellant was entitled to full retiral benefits on retirement."

15. In view of the fact that there is no rule/regulation authorizing the

respondent no.1 to initiate or even continue the disciplinary enquiry post

retirement of the petitioner.

16. Counsel for the petitioner further submitted that respondent no.1 in

para 4 of its counter affidavit has admitted that petitioner is governed by the

Payment of Gratuity Act, 1972 and, therefore, there is no question of

application of provisions of Statute 28-A of the respondent no.2 University,

as Section 14 of the Payment of Gratuity Act has a non-obstante clause,

thus the Act overrides other enactment.

17. Section 14 of the Act is reproduced hereunder:

"14. Act to override other enactments, etc.-The provisions of this Act or any rule made thereunder shall have effect notwithstanding anything inconsistent therewith contained in any enactment other than this Act or in any instrument or contract having effect by virtue of any enactment other than this Act."

18. It is submitted, therefore, since the Payment of Gratuity Act has no

provision for withholding the gratuity pending departmental enquiry, the

same cannot be withheld by relying on any other enactment or rules. Further

even otherwise, there is no question of applicability of the statute of

University of Delhi to the petitioner as the same gives power to withhold

payment of gratuity only in case of resignation, dismissal or removal for

misconduct, insolvency, insufficiency. However, the petitioner retired from

the services of the respondent no.1 after attaining the age of superannuation

in normal course of the duty performed by him without any imputation and

hence, there is no question of removal for misconduct as no order of

removal can be passed post retirement as there is no provision in the service

rules of the respondents which continues to treat a retired employee a

delinquent employee of respondent for the purpose of departmental enquiry.

19. To strengthen the case of above arguments, counsel for the petitioner

has relied upon the case of Jaswant Singh Gill vs. M/s. Bharat Coking Coal

Ltd. & Ors.: (2007) 1 SCC 66, whereby the Hon‟ble Supreme Court has

observed as under: -

"The provision of the Act, therefore, must prevail over the Rules. Rule 27 of the Rules provides for recovery from gratuity only to the extent of loss caused to the company be negligence or breach of orders or trust. Penalties, however, must be imposed so long an employee remains in service. Even if a disciplinary proceeding was initiated prior to the attaining of the age of superannuation, in the event, the employee retires from service, the question of imposing a major penalty by removal or dismissal from service would not arise. Rule 34.2 no doubt provides for continuation of a disciplinary proceeding despite retirement of employee if the proceeding despite retirement of employee if the same was initiated before his retirement but the same would not mean that although he was permitted to retire and his services had not been extended for the said purpose, a major penalty in terms of Rules 27 can be imposed.

Power to withhold gratuity contained in Rule 34.3 of the Rules must be subject to the provisions of the Act. Gratuity becomes payable as soon as the employee

retires. The only condition therefore is rendition of five years continuous service. A statutory right accrued, thus, cannot be impaired by reason of a rule which does not have the force of a statute. It will bear repetition to state that the Rules framed by Respondent No.1 or its holding company are not statutory in nature. The Rules in any event do not provide for withholding of retrial benefits or gratuity."

20. Counsel for the petitioner further submitted that the reliance made by

respondent no.1 on judgment of this Court in Prof. Marmar Mukhopadhyay

vs. Union of India & Ors. decided on 18.07.2013 in W.P.(C) No. 2566/2007

is also not applicable to the facts of the present case as the said judgment

clearly says that the departmental proceedings should be held only to

determine the existence of conditions of Section 4(6) of the Payment of

Gratuity Act, however, there is nothing in the chargesheet issued to the

petitioner so as to show that the proceedings have been initiated post

retirement for determining existence of conditions of Section 4(6) of the

Payment of Gratuity Act, 1972 rather the same has been issued for

establishing misconduct which is impermissible. Moreover, once the order

of Hon‟ble Supreme Court in Jaswant Singh Gill's case (Supra) has laid

down that since no order of termination can be passed against an employee,

once he retires from the services after attaining the age of superannuation

and hence, gratuity cannot be withheld. Therefore, the reliance on the

judgment of this Court in Prof. Marmar Mukhopadhyay (Supra) is

misconceived.

21. Further, the judgement of this Court in Prof. Marmar Mukhopadhyay

(Supra) case runs counter to the law laid down by the Hon‟ble Supreme

Court in State of Jharkhand and Ors. vs. Jitendra Kumar Srivastava:

(2013) 12 SCC 2010, wherein it has held that in the absence of any power to

withhold pension or gratuity the same cannot be done. The relevant para of

the judgement of the Hon‟ble Supreme Court is as under: -

"11. Reading of Rule 43(b) makes it abundantly clear that even after the conclusion of the departmental inquiry, it is permissible for the Government to withhold pension etc. ONLY when a finding is recorded either in departmental inquiry or judicial proceedings that the employee had committed grave misconduct in the discharge of his duty while in his office. There is no provision in the rules for withholding of the pension/ gratuity when such departmental proceedings or judicial proceedings are still pending."

22. Counsel for the petitioner further submitted that employer‟s

contribution to the PF/CPF on the issues of rules of PF/CPF, respondent

no.1 vide impugned letter dated 17.02.2017 withhold the employer‟s

contribution to the CPF of the petitioner. Thus, respondent no.2 has not

implemented the judgment of this Court in LPA No.647/2014, whereby the

petitioner was held to be under the GPF cum pension scheme. The

respondent no.2 has preferred SLP against the said judgment, hence the

petitioner as on the date is covered under CPF scheme, as per the

withholding letter/order of the respondent.

23. It is further submitted that the reliance by respondent no.1 on Clause

No.1(iv) in Appendix „B‟ to Statute 28-A of the University of Delhi

empowering deduction of CPF is misconceived inasmuch as Clause 1(iv) is

applicable only in case of dismissal from service due to misconduct,

insolvency or inefficiency. whereas the petitioner retired from the service of

respondent no.1 after attaining the age of superannuation without any

imputation and there is now no question of imposing any penalty of

dismissal on the petitioner. This rule is fortified by the 2nd proviso to Clause

1(iv) which reads as "Provided further that if any such order of dismissal is

subsequently cancelled, the amount so deducted shall, on his reinstatement

in the service be placed to his credit in the fund", which clearly shows that

clause 1(iv) is not applicable to a retired employee because there would be

no occasion of reinstatement of a retired employee. Further reliance of

respondent no.2 on provision of GPF cum pension scheme are misconceived

as the respondent no.1 has withhold CPF and not GPF.

24. Learned counsel appearing for the petitioner submitted that

respondents have not shown any provision for withholding leave

encashment, hence there is no occasion for the respondents for withholding

the same.

25. Learned counsel appearing on behalf of respondent no.1 submitted

that employees of the University get their retirement benefits as per the

provisions of Statute 28-A of the University. As per the Section 18 of

Statute of University of Delhi no gratuity is payable by the University in

case of dismissal or removal for misconduct. Relevant paragraph of Statute

is being reproduced as under: -

"18. (i) xxxxxxx

(ii) xxxxxxxxxx

(iii) No gratuity shall be payable on resignation from the service of university or the dismissal or removal from it form misconduct, insolvency, inefficiency not due to age."

26. It is further submitted that the Statute of the University also empowers

the University to deduct the entire amount of University contribution if

subscriber is dismissed from the service for misconduct. Relevant paragraph

of the Statute is being reproduced as under: -

"APPENDIX B TO STATUTE 28-A The vice-chancellor may direct the deduction therefrom and payment to university of (iv) all the amounts representing such contribution and interest if the subscriber is dismissed from the service due to misconduct, insolvency or inefficiency"

27. Learned counsel for the respondent no.1 submitted that in case of

State of Maharashtra vs. M.H. Mazumdar: (1998) 2 SCC 5, it is held by

Hon‟ble Supreme Court that if rules empower the organization to deduct and

withdraw the retirement benefits, then disciplinary proceedings may be

initiated or continued even after retirement.

28. This Court also held in case of Prof. Marmar Mukhopadhyay

(Supra) held that if the Payment of Gratuity Act is applicable, then the

department may initiate or continue with departmental proceedings, even

after retirement of delinquent employee under Section 4(6) of the Payment

of Gratuity Act.

29. The Division Bench of this Court in the case of University of Delhi

vs. Kanwar Kumar Gambhir: (2015) 222 DLT 453 has held that Payment

of Gratuity Act, 1972 is applicable to employee of University of Delhi.

Accordingly, the respondent has jurisdiction to withhold the retirement

benefit of the employee and initiate and continue with departmental enquiry

even after retirement.

30. 30. Ratio of Dev Prakash Tewari (Supra) is not applicable to the

facts of present case as in the said case, the Hon‟ble Supreme Court has held

that in absence of the rules or reduction in the enquiry cannot be continued

ever after the retirement. In the present case, the rules specifically empower

the respondent to withhold gratuity and contribution to CPF, therefore,

enquiry may be initiated/continued even after retirement. Moreover, the

ordinance XII/XVIII of University of Delhi has been mentioned in the

chargesheet itself.

31. Learned counsel appearing on behalf of respondent no.2-University of

Delhi submitted that that the confirmation of the University has been

constituted by an Act of Parliament called University of Delhi Act, 1922 as

amended from time to time. Section 28 of the said Act provides for Statues

which in turn provides for the Constitution of the pension or provident fund

and the establishment of an insurance scheme for the benefits of the officers,

teachers and the other employees of the University and its Colleges.

32. Statute 28-A provides for General Provident Fund-cum-pension-cum-

Gratuity scheme under its Appendix-A. Clause 14 under the heading pension

of the said appendix-A to Statue 28-A provide as under: -

(B) The departmental proceedings, if not instituted while the

University employee was in service, whether before his retirement or

during his re-employment:

(i) shall not be instituted save with the sanction of the Vice

Chancellor.

(ii) shall not be in respect of any event which took place more than

four years before such institution, and

(iii) shall be conducted by such authority and in such place as the

Vice-Chancellor may direct and in accordance with the procedure

applicable to departmental proceedings in which an order of dismissal

from services could be made in relation to the University employee

during his service.

33. Also, in this same clause 14(i) of Appendix A to statute 28-A it is

provided as under: -

(i) The Vice-Chancellor reserve to himself the right of withholding

for specified period, and of ordering recovery from a pension of

the whole or part of any pecuniary loss caused to the

University, if, in any departmental or judicial proceedings, the

pensioner is found guilty of grave misconduct or negligence

during the period of his service, including service rendered

upon re-employment after retirement.

34. In view of the above provisions, the teachers of the Colleges affiliated

to the University of Delhi to whom these provisions are applicable are

governed accordingly. Moreover, Ordinance XII refers specifically to

College appointed teachers with regard to their terms of service and are

governed under Annexure-II to the Ordinance above, vide which the teacher

concerned has to execute the bond of agreement of the services with the

Governing Body of the College which is also the appointing/ Disciplinary

Authority. Further Ordinance XVIII also provides for condition of service of

teacher. Hence the Petitioner who admittedly served as teacher of Kirori Mal

College which is maintained college of University of Delhi is governed by

the University of Delhi Act, Statutes and ordinances as is amenable to the

same.

35. In M. Narasimachar vs. The State of Mysore: (1960) 1 SCR 981 and

State of Uttar Pradesh vs. Brahm Datt Sharma & Anr.: (1987) 2 SCC 179,

similar rules authorizing the Government to withhold or reduce the pension

granted to the Government servant were interpreted and the Hon‟ble

Supreme Court held that merely because a Government servant retired from

service on attaining the age of superannuation, he could not escape the

liability for misconduct and negligence or financial irregularities which he

may have committed during the period of his service and the Government is

entitled to withhold or reduce the pension granted to a Government servant.

36. In view of above, this Court in Prof. Marmar Mukhopadhyay

(Supra) has observed that the provisions of Section 4(6) will have to be read

in the same manner as was done by the Supreme Court with reference to

Bombay Civil Services Rules 188 and 189 in the case of M.H.Mazumdar

(supra) i.e. entitling an employer to continue with the departmental

proceedings even after retirement of the employee.

37. It is further observed that there is nothing in the applicable provision

of Section 4(6) of the aforesaid Act which brings to an end automatically the

continuation of an enquiry against a charged employee merely on account of

superannuation/retirement.

38. The provision of Section 4(6) also does provide entitlement of

forfeiture on account of loss or damages caused by an employee and which

entitlement does not bear any co-relation to the incidence of retirement of an

employee. because nothing in Section 4(6) of the Payment of Gratuity Act at

all provides that on retirement there is disentitlement to continue the

enquiry/departmental proceedings against a superannuated employee.

39. The provisions of Section 4 (6) provides that once the services have

been terminated i.e. in effect can be terminated if employee was in service or

the employee being found guilty of act or wilful omission or negligence

causing any damage or loss or destruction of property belonging to the

employer, then, forfeiture can be made of the gratuity, and if that be so, this

provision does not in any manner prohibit continuing of the departmental

enquiry after superannuation of the charged official/retiring employee.

Accordingly, held that there is no disentitlement of the employer-

organization to continue with the departmental enquiry against the charged

official because the relevant provision being Section 4(6) of the Payment of

Gratuity Act, 1972 does not bring to an end an enquiry which is commenced

during the employment, and in fact, the said provision 4(6) entitles

commencing of an enquiry even after retirement of a charged official, and

which is also the ratio of M.H.Mazumdar (supra).

40. Further held that the provision of Section 4(6) of the Payment of

Gratuity Act to entitle the employer-organization not only to continue a

departmental enquiry after superannuation of an employee, but also to

commence departmental proceedings against the employee even after his

superannuation/retirement, subject to the fact that such proceedings are not

disciplinary proceedings but are enquiries/departmental proceedings to

determine the existence of conditions of Section 4(6) of the Payment of

Gratuity Act.

41. In view of above discussion and the law discussed above, I find no

merit in the present petition and the same is, accordingly, dismissed with no

order as to costs.

CM APPL. No. 16121/2017

42. In view of the order passed in the present writ petition, the application

has been rendered infructuous and is, accordingly, disposed of.

(SURESH KUMAR KAIT) JUDGE JULY 30, 2019 ms/ab

 
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 : IJJ

 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter