Citation : 2023 Latest Caselaw 14831 Ori
Judgement Date : 16 November, 2023
IN THE HIGH COURT OF ORISSA AT CUTTACK
W.P.(C) No.37373 of 2023
Satyapriya Samantaray .... Petitioner
Mr. B.P.B. Bahali, Advocate
-versus-
State of Odisha & others .... Opposite Parties
Mr. I. Mohanty, A.S.C.
CORAM:
JUSTICE A.K. MOHAPATRA
ORDER
Order No. 16.11.2023
01. 1. This matter is taken up through Hybrid Arrangement (Virtual
/Physical Mode).
2. Heard learned counsel for the Petitioner as well as learned Additional Standing Counsel for the State-Opposite Parties. Perused the Writ Petition as well as the documents annexed thereto.
3. The present Writ Petition has been filed by the Petitioner with the following prayer :
"It is, therefore, most respectfully prayed that your Lordships may graciously be pleased to admit the Writ Petition and issue Rule 'NISI' to the Opp. Parties, calling for the records and after hearing the parties to this writ petition, this Hon'ble Court may be pleased to issue;
i) Writ of mandamus or any other appropriate writ(s) directing the Opp. Parties to release/sanction the unutilized leave salary due to the petitioner with within a stipulated period of time;
ii) The petitioner is entitled to interest over the aforesaid unutilized leave salary @ 18% p.a. from the date the same became due till their payment.
And pass such other or further orders as this Hon'ble Court may deem fit and proper in the facts and circumstances // 2 //
of the present case."
4. Being aggrieved by the decision of the Opposite Parties in imposing the unutilized leave salary as is due and admissible to the petitioner during pendency of the vigilance proceeding, the Petitioner has approached this Court by filing the present writ application. Learned counsel for the Petitioner at the outset submitted that there is no bar in law to withhold the unutilized leave salary during the pendency of the Disciplinary Proceeding or any criminal proceeding. In such view of the matter, he further contended that the opposite Parties be directed to release the unutilized leave salary as is due and admissible to the Petitioner within a stipulated period of time.
5. Learned Additional Standing Counsel, on the other hand contended that since the proceedings both disciplinary as well as criminal are pending against the Petitioner, the Petitioner is not entitled to the unutilized leave salary as claimed by him. In such view of the matter, learned Additional Standing Counsel submitted before this Court that the authorities have rightly not release the unutilized leave salary in favour of the Petitioner. Accordingly, it was submitted that the writ petition is devoid of merit and the same should be dismissed.
6. Having heard the learned counsels appearing for the respective parties and on a careful examination of their submission as well as background facts of the present case, this Court is of the considered view that in the absence of any bar in law with regard to release of the unutilized leave salary particularly in the OCS Pension Rules, 1992 or the OCS (CCA) Rules, 1962 during pendency of the Disciplinary Proceeding or Criminal Proceeding, it is not permissible to the authorities to impose the unutilized leave salary of the Petitioner. Further, the aforesaid view taken by this Court finds support from the judgment of the Hon'ble Supreme Court in Hira Lal vs. State of Bihar // 3 //
and others reported in AIR 2020 SC 1027. In Hira Lal's case (supra) the Hon'ble Supreme Court has specifically observed that the circular of the Government dated 22.08.1974 and 31.10.1974 and Government Resolution No.3104 dated 31.07.1980, were merely administrative instructions/ executive orders. Such circulars/ resolutions were not issued in exercise of the power under Article 309 of the Constitution and as such the same cannot be said to have the force of the law.
7. It is pertinent to mention here that a same view has also been taken by the Hon'ble Supreme Court in State of Jharkhand and Ors. vs. Jitendra Kumar Srivastava and Ors. reported in 2013 12 SCC 210, wherein the Hon'ble Apex Court has specifically observed that the State had no authority or power to withhold the full amount of pension or gratuity of a Government servant during the pendency of judicial or departmental proceedings.
8. Keeping in view the aforesaid legal position, this Court is of the considered view that the Opposite Parties have committed an illegality in rejecting the claim of the Petitioner relying upon a Government circular/ resolution which does not have the force of law in the absence of any specific rules under Article 309 of the Constitution of India. Merely, on the basis of such circular/ resolution a legitimate right which has accrued in favour of the Petitioner cannot be curtailed. In such view of the matter, this Court is of the considered view that the impugned order is unsustainable in law and accordingly the order passed by the authorities as communicated to the Petitioner under Annexure-7 is hereby quashed. Further, the matter is remanded back to the authorities to consider the matter afresh and in the event, the Petitioner is entitled to pay unutilized leave salary as claimed by him then this shall be calculated, // 4 //
sanctioned and disbursed in his favour within a period of six weeks from the date of communication of a certified copy of this order.
9. With the aforesaid observations/ directions, the writ application stands disposed of.
Issue urgent certified copy of this order as per Rules.
( A.K. Mohapatra ) Judge Anil
Signature Not Verified Digitally Signed Signed by: ANIL KUMAR SAHOO Designation: Junior Stenographer Reason: Authentication Location: High Court of Orissa Date: 17-Nov-2023 11:12:21
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!