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

Suman Kala vs Govt Of Nct Of Delhi And Ors
2024 Latest Caselaw 1332 Del

Citation : 2024 Latest Caselaw 1332 Del
Judgement Date : 16 February, 2024

Delhi High Court

Suman Kala vs Govt Of Nct Of Delhi And Ors on 16 February, 2024

Author: Subramonium Prasad

Bench: Subramonium Prasad

                             *      IN THE HIGH COURT OF DELHI AT NEW DELHI
                                                                  Date of decision: 16th FEBRUARY, 2024
                                    IN THE MATTER OF:
                             +      W.P.(C) 15551/2022
                                    SUMAN KALA                                              ..... Petitioner
                                                       Through:     Petitioner in person.

                                                       versus

                                    GOVT OF NCT OF DELHI AND ORS.                           ..... Respondents
                                                       Through:     Mr. Yeeshu Jain, ASC with Ms. Jyoti
                                                                    Tyagi, Ms. Manisha and Mr. Hitanshu
                                                                    Mishra, Advocates.

                                    CORAM:
                                    HON'BLE MR. JUSTICE SUBRAMONIUM PRASAD
                                                       JUDGMENT

1. The instant writ petition has been filed by the petitioner who appears in person seeking directions to the Respondents to implement the Order No. F.No.DE.3(32)/E-III/Misc./2018/3871-81 dated 22.05.2018 and to initiate an enquiry against Head-Clerk, Govt. Co-Ed Sr. Sec School (Gandhi) Brahmpuri.

2. The facts leading to the present case are that the Petitioner was appointed as an Assistant Teacher for Hindi in the Government Aided Gandhi Senior Secondary School, Brahmpuri, Ghonda, Delhi on 07.07.1993. Thereafter, the Petitioner was promoted as Trained Graduate Teacher (TGT) for Hindi on 24.04.2001 and was further promoted to Post Graduate Teacher (PGT) for Hindi on 17.02.2011. The petitioner superannuated from service on 30.09.2015.

3. Material on record discloses that after the petitioner superannuated from service, she was paid her retiral benefits in the year 2016 including her commutation of pension, gratuity and leave encashment totalling to Rs. 13,52,742.

4. It is stated that the Supreme Court vide Order dated 01.09.2017 in Govt. of NCT of Delhi & Anr. v. Somivir Rana & Ors., SLP Diary No. 23663/2017 directed Government of India to issue a circular regarding grant of a revised pay-scale to such persons who were promoted to the post of Trained Graduate Teachers (TGT) at par with TGT's who were appointed through direct recruitment process.

5. Pursuant to the directions of the Apex Court in Somivir Rana (supra), the Department of Expenditure, Ministry of Finance, Government of India issued OM No. 8-5/2017 E-III(A) dated 16.04.2018 whereby approval was granted to the Chief Secretary, Education Department, GNCTD to extend the same benefit to all TGT's who were appointed on or before 01.01.2006 and grant them a revised basic-pay to the level of TGT's appointed through direct recruitment. It was also observed through the OM that financial implication shall be borne by the GNCTD.

6. The Respondent No. 2 Directorate of Education, GNCTD, thereafter issued the Order No. F.No.DE.3(32)/E-III/Misc./2018/3871-81 dated 22.05.2018 which the petitioner seeks an implementation of. The Order dated 22.05.2018 reads as follows:-

7. It is stated by the Petitioner that she made an application to the Principal, Gandhi Co-Ed Senior Secondary School, Brahmpuri, Delhi on 29.09.2020 to extend the benefit of the OM dated 22.05.2018 to her and grant a revised basic pay-scale of Rs. 17,140.

8. Material on record discloses that the Director of Education was in receipt of the application of the Petitioner and the same was sent to the

Department for approval of the competent authority.

9. It is stated by learned Counsel for the Respondent that a pay fixation order was issued by the competent authority whereby the pay of the Petitioner was re-fixed under Rule 7(1)(A) (i) and (ii) of the CCS (Revised Pay) Rules, 2008, and her pay band was fixed to 9300-34800 + GP 4600) w.e.f. 01.01.2006. It is also stated by learned Counsel for the Respondents that the salary arrears bill of the Petitioner was submitted for the approval of the competent authority on 07.08.2021 and the same was submitted to the DDO, District North East-II.

10. The ld. Counsel for the Respondents also submits that after a revised pay-scale was granted to the petitioner, the same was to be released to her by the Principal Accounts Officer, VIII upon furnishing an undertaking stating that no claim had been drawn by her earlier. The Ld. Counsel apprised this court of the fact that the undertaking was never furnished, due to which the file of the petitioner had to be re-submitted to the department for necessary action.

11. At this juncture, it is also pertinent to mention that the Petitioner approached the School in the interregnum regarding the status of her application. The petitioner also filed a complaint against the head clerk of the school, Ravi Kumar Chadha on 11.04.2022 alleging that when she had approached the head clerk for processing her application for payment of pension and other terminal benefits, he demanded a commission totalling to 5% of the arrears payable to her. It is stated by the petitioner that no action was taken against the clerk pursuant to the complaint.

12. Per contra, learned Counsel for the Respondents submits that on receipt of the complaint by the Petitioner against the head clerk Ravi Kumar

Chaddha, a Committee was constituted on 11.04.2022 and the head clerk was called upon to explain his actions. The Ld. Counsel stated that vide letter dated 05.11.2022, the head clerk submitted that there was no delay on his behalf and all files were processed timely and the same were sent to the competent authority for approval. It was observed by the committee that the allegations levelled by the Petitioner are baseless and there was no such demand as alleged by the Petitioner.

13. Learned Counsel for the Petitioner states that because of various delays by the department as well as officials of the school, a legal notice was sent to the Deputy Director, Directorate of Education, NE-2/Respondent 2 on 18.08.2022 for re-fixing her basic pay-scale and to provide her the arrears of her re-fixed salary, pension and other terminal benefits with 24% interest p.a. from the date of her entitlement. The petitioner also demanded a further enquiry into the alleged demand of bribery by the Head Clerk of the school to process her application.

14. Per Contra, the learned Counsel for the respondent submits that some of the sums due and payable by the respondents were already released prior to the receipt of the legal notice, and the remaining sums were paid to her in pursuance to the legal notice. The learned Counsel places on record a letter dated 30.11.2022 whereby the School wrote to the petitioner stating the following:-

This is to inform you that the Pensionary Benefits/Salary Arrears after re-pay fixation have been released as under:


                                             Details of benefits after
                              Pensionary     re      pay      fixation
                                                                                Remarks
                             benefits/arrear (difference/arrear
                                             calculated)








                              Revised
                                                       11995/-          Copy attached
                             Pension
                             Revised
                             Pension (As               31100/-          Copy attached
                             per 7th CPC)
                                                                        Additional amount of
                                Gratuity               22165/-          Gratuity payable by the
                                                                        bank due to revision
                                                                        Differential commuted
                             Commutation               18092/-          value pension payable
                                                                        by the bank
                                                                        Additional amount of
                                                                        leave encashment paid
                                Leave
                                                       13232/-          by    PAO-VIII,      and
                              encashment
                                                                        payment has been done
                                                                        through E-payment
                                                                 164016
                                                                        Paid by PAO-VIII, and
                                                  Amount tax (-) 18720
                             Salary arrear                              payment has been done
                                                  Net Amount 145296
                                                                        through E-payment


15. The Ld. Counsel for the Respondent further apprised this court of the fact that the arrears of the Revised Pension, Revised Leave Encashment as well as the Revised Pension as per 7th CPC were paid to the petitioner in the year 2022. He further stated that the amounts of Gratuity and Commutation of Pension were to be paid by the Bank which was also approved by the PAO - VIII. A similar letter dated 05.12.2022 was also sent by the School to the Deputy Director of Education/Respondent 3 informing them of the release of Pensionary Benefits and Salary Arrears of the petitioner herein.

16. It is stated by the Petitioner that despite receiving the letter 30.11.2022 she never received some of the arrears which were to be disbursed by the bank. The Petitioner replied to the letter dated 30.11.2022

stating that the Petitioner had never received the arrears of her revised gratuity and revised commutation of pension and she further states that pension arrears for the month of October, November and December, 2015 were also not paid to her and she has been made to approach the bank on numerous occasions without any relief.

17. Per Contra, the Ld. Counsel for the Respondent submits that the School had already taken steps to ensure that the revised amounts of gratuity and commutation of pension be paid to the petitioner by the Bank. He states that vide letter dated 06.05.2023, the School had requested the Canara Bank, GT Road, Shahdara to look into the issue as to whether the revised amounts have been disbursed to her, and if not, the same should be disbursed to her soon. The Ld. Counsel submits that pursuant to the letter, the revised amounts of Gratuity and Commutation of pension were also paid to her on 09.05.2023.

18. Heard the parties and perused the material on record.

19. The main contention of the Petitioner is that despite the communication dated 30.09.2022 wherein she was told that all her benefits have been released to her, the Petitioner has not been paid certain amounts.

However, the respondents have categorically stated that all the pensionary benefits including salary arrears, gratuity, commutation and leave encashment have already been disbursed to the Petitioner in the year 2016 and the differential amounts pursuant to the Order dated 22.05.2018 have also been disbursed to her in the year 2022 and 2023.

20. At this juncture, it is relevant to reproduce the relevant portion of the counter affidavit filed by the Respondent. The same reads as under:-

"4. That having served the respondent school as TGT

and PGT w.e.f 24.4.2001 and 17.2.2011 respectively and having been superannuated from the respondent school on 30.9.2015, the petitioner has raised the primary contentions that she has not been granted the benefit of refixation of salary in view of the Order dated 22.5.2018 whereby the government took a conscious decision to refix the basic pay of the TGTs w.e.f 1.1.2006 or the date of' appointment of TGTs. The petitioner further contended that the respondent No. 5 demanded some commission against clearing the arrears of the refixed pay.

5. That it is submitted that there is no delay on the part of the answering respondent in implementing the said Office order dated 22.5.2018. It is submitted that the petitioner was initially appointed as Assistant teacher in Gandhi Sr. Sec. School Brahmpuri (Ghonda) Delhi on 07.07.1993 and she joined her duty on 15.07.1993. She was promoted as TGT (Hindi) on 24.04.2001 & PGT (Hindi) on 17.02.2011 respectively and superannuated on 30.09.2015.

6. That it is submitted that the Gandhi Sr. Sec. School Brahmpuri (Ghonda) was taken over by the government vide Order dated 10.08.2018 and it became the 100% taken over aided school which was converted as Govt. Co-ed Sr. Sec. School (Gandhi) Brahmpuri Delhi. It is pertinent to mention here that the school since has been working as a Govt. school but the status of teacher & other staff members has not been changed yet and at present there are two kind of staff (Govt. staff & Aided Staff) working in this school. The salary of Aided staff is paid through Grant in Aid fund or D.D.O. Distt. N/E-II, Nand Nagri Delhi.

7. That the petitioner moved application for repay fixation on 23.09.2020 and the same was immediately processed, file was sent to the department for the

approval of competent authority on 25.09.2020. After the grant of approval, the pay fixation order was issue on 27.07.2021 and the pay of petitioner was refixed under Rule 7(1)(A)n(i)n & (ii) of CCS (Revised pay) Rules, 2008 in PB-2 (9300-34800 + GP 4600) w.e.f. 01.01.2006. Immediately thereafter, the salary arrear bill for the petitioner was submitted for the approval of competent authority on 07.08.2021 and since the salary and other financial benefits of Aided staff are being paid through Grant in Aid fund of D.D.O. Visit N/E-11, Nand Nagri Delhi. Therefore, the arrear in respect of revised pay fixation @ Rs17140/- (minimum TGT Pay level) were also to be paid through Grant in Aid fund of D.D.O. Distt N/E-II."

21. Material on record discloses that the Respondents have already directed the bank to release the money to the Petitioner. The Respondents have taken a stand that the entire money stands disbursed to the Petitioner.

22. This Court does not have any reason to disbelieve the Respondents that all the amounts have been deposited in the account of the Petitioner in terms of the order dated 22.05.2018 passed by the Directorate of Education, GNCTD. The Petitioner has chosen not to make the bank a party of the proceedings.

23. The Petitioner is always at liberty to approach the bank for any remaining disbursal of the sums, as the respondents have categorically stated that all the amounts due and payable to the petitioner have already been released. It has also been observed that the Respondent School has also written to the Bank pursuant to which further amounts have been disbursed to the petitioner.

24. In view of the above, this Court does not find any necessity to issue further directions in the present writ petition.

25. The petition is disposed of along with pending application(s), if any.

SUBRAMONIUM PRASAD, J FEBRUARY 16, 2024 hsk/tn

 
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