Citation : 2023 Latest Caselaw 10169 Raj
Judgement Date : 29 November, 2023
[2023:RJ-JD:41116-DB]
HIGH COURT OF JUDICATURE FOR RAJASTHAN AT
JODHPUR
D.B. Spl. Appl. Writ No. 417/2023
1. Rajasthan Tribal Areas Development Cooperative
Federation Ltd., Janjati Vikas Bhawan, Pratap Nagar,
Udaipur, Through Its Chairman
2. The General Manager, Rajasthan Tribal Areas
Development Cooperative Federation Ltd., Janjati Vikas
Bhawan, Pratap Nagar, Udaipur
(respondents in the writ petition)
----Appellants
Versus
Ashok Mehta S/o Shri Daulat Singh Mehta, Aged About 67 Years,
Resident Of B-25, Haridas Ji Ki Magri, Udaipur.
(petitioner in the writ petition)
----Respondent
Connected With
D.B. Spl. Appl. Writ No. 487/2023
1. Rajasthan Tribal Areas Development Cooperative
Federation Ltd., Janjati Vikas Bhawan, Pratap Nagar,
Udaipur, Through Its Chairman.
2. The General Manager, Rajasthan Tribal Areas
Development Cooperative Federation Ltd., Janjati Vikas
Bhawan, Pratap Nagar, Udaipur.
(respondents in the writ petition)
----Appellants
Versus
Keshar Singh S/o Sh. Hurmal Singh Chouhan, r/o Village And
Post Suroli, Tehsil Kherwara, District Udaipur.
(petitioner in the writ petition)
----Respondent
D.B. Spl. Appl. Writ No. 567/2023
1. Rajasthan Tribal Areas Development Cooperative
Federation Ltd., Janjati Vikas Bhawan, Pratap Nagar,
Udaipur, Through Its Chairman.
2. The General Manager, Rajasthan Tribal Areas
Development Cooperative Federation Ltd., Janjati Vikas
Bhawan, Pratap Nagar, Udaipur
(respondents in the writ petition)
----Appellants
Versus
Veerbhadra Singh Rathore S/o Sh. Jorawar Singh, Resident Of
Village And Post Ratadiya, Via Chitri, Tehsil Galiyakot, District
Dungarpur.
(petitioner in the writ petition)
----Respondent
(Downloaded on 30/11/2023 at 08:41:45 PM)
[2023:RJ-JD:41116-DB] (2 of 6) [SAW-417/2023]
D.B. Spl. Appl. Writ No. 589/2023
1. Rajasthan Tribal Areas Development Cooperative
Federation Ltd., Janjati Vikas Bhawan, Pratap Nagar,
Udaipur, Through Its Chairman.
2. The General Manager, Rajasthan Tribal Areas
Development Cooperative Federation Ltd., Janjati Vikas
Bhawan, Pratap Nagar, Udaipur.
(respondents in the writ petition)
----Appellants
Versus
Devendra Kumar Saheewal S/o Sh. Lal Singh Saheewal,
Resident Of 3-Tha-5, Hiran Magri, Sector No. 5, Udaipur.
(petitioner in the writ petition)
----Respondent
For Appellant(s) : Mr. Pradhuman Singh
For Respondent(s) : Mr. M.K. Pareek
HON'BLE MR. JUSTICE ARUN BHANSALI
HON'BLE MR. JUSTICE RAJENDRA PRAKASH SONI Order
Reportable 29/11/2023
1. These appeals have been filed by the appellant-federation
aggrieved of the order dated 22.09.2022 passed by the learned
Single Judge, whereby the writ petitions filed by the respondents
have been allowed and the appellants have been directed to make
proper pay fixation of the petitioners therein and release all retiral
benefits including pension, gratuity, leave encashment etc., in
favour of the petitioners within a period of four months from the
date of the order and in case the same was not done within the
said period of four months, it was observed that the respondents
herein would be entitled to receive interest @ 4% per annum on
all the arrears.
2. The petitioners in the writ petitions approached the Court
against the action of the respondents in not granting them full
[2023:RJ-JD:41116-DB] (3 of 6) [SAW-417/2023]
pension and other pensionary benefits like gratuity, leave
encashment etc., despite the fact that they were acquitted by the
criminal court in the trial they were facing for offences punishable
under Sections 13(1)(c)(d) and 13(2) of the Prevention of
Corruption Act and Sections 409, 420, 467, 468, 471, 477A read
with Section 120-B of the IPC, despite their having retired long
back.
3. The response was filed to the writ petitions inter alia pointing
out that against the judgment of the acquittal, whereby, all the
petitioners were tried together by the special court, Leave to
Appeal have been filed by the State, wherein, notices have been
issued and the matter is pending consideration before this Court
and, therefore, in view of provisions of Rule 90 of the Rajasthan
Pension Rules, 1996, the petitioners were only entitled to
provisional pension.
4. Learned Single Judge after hearing the parties referring to
the judgments in the case of Harbans Lal Vs. State of Rajasthan &
Ors. in S.B. Civil Writ Petition No.2460/2007 decided on
28.10.2009, State of Rajasthan & Ors. Vs. Jogendra Singh in D.B.
Civil Special Appeal No.110/2005 decided on 04.04.2005, Chula
Ram Heerani Vs. State of Rajasthan & Ors. in S.B. Civil Writ
Petition No.3509/2014 decided on 06.01.2017 came to the
conclusion that as the judicial/criminal proceedings initiated
against the petitioners stood completed resulting in their acquittal
by the competent criminal court merely because proceedings
against the said judgments initiated by the State were pending,
the same would not be termed as continuation of the criminal trial
or judicial proceedings against the petitioners within the meaning
[2023:RJ-JD:41116-DB] (4 of 6) [SAW-417/2023]
of Rule 7 of the Rules of 1996 and consequently passed the order
as noticed hereinbefore.
5. Learned counsel for the appellants attempted to make
submissions that as the Leave to Appeal have been filed against
the judgment acquitting the respondents by the criminal court,
wherein notices have been issued, the petitioners are not entitled
for grant of full pension and other benefits and under provisions of
Rule 90(1)(c), they were only entitled to provisional pension and,
therefore, the judgment of the learned Single Judge deserves to
be set aside.
6. Learned counsel appearing for the respondents made
submissions that the issue raised already stands concluded by
Division Bench judgment in the case of Jogendra Singh (supra)
and various Benches of this Court have repeatedly held that
pendency of appeal against the judgment of acquittal cannot be
taken as pendency of judicial proceedings against the retired
employee so as to deprive him of full pension and other benefits
and, therefore, these appeals deserves to be dismissed.
7. We have considered the submissions made by learned
counsel for the parties and perused the material available on
record.
8. Rule 7 of the Rules of 1996 deals with the power of the
Government to withhold or withdraw pension. The provision inter
alia provides that where any departmental proceedings or judicial
proceedings are pending against the employee on the date of his
retirement, the employee would be entitled to provisional pension.
9. Further, Rule 90(1)(c) of the Rules provides that no gratuity
shall be paid to the Government servant until the conclusion of the
[2023:RJ-JD:41116-DB] (5 of 6) [SAW-417/2023]
departmental or judicial proceedings and issue of final orders
thereon.
10. In the present case, on the date of retirement of the
respondents, the proceedings were pending before the criminal
court and ultimately, by judgment dated 25.05.2017, all the
respondents came to be acquitted by the said criminal court.
11. In the case of Jogendra Singh (supra), Co-ordinate Bench of
this Court while considering the similar issue came to the following
conclusion:-
"In our view, simply because the appeal against the order of acquittal is pending before the appellate court, the respondent cannot be deprived for the retiral benefits."
12. In the case of Jogendra Singh (supra), even in a case where
the appeal against the order of acquittal was pending, the Court
came to the conclusion that the respondent therein could not be
deprived of the retiral benefits. In the present case, the
applications filed by the appellants for grant of leave to file appeal
are pending and even the same has not been granted and,
therefore, the case of the appellants is worse than what was
involved in the case of Jogendra Singh (supra).
13. The provisions of Rule 7 of Rules of 1996, deals with the
cases where judicial proceedings are pending against the
employee on the date of his retirement, admittedly in the present
case, the criminal trial was going on against the respondents at
the time of their retirements and as such, they were accorded
provisional pension and were not granted any other retiral
benefits, however, once they have been acquitted by the
[2023:RJ-JD:41116-DB] (6 of 6) [SAW-417/2023]
competent criminal court of all the charges, the embargo created
by the provisions of Rule 7 and Rule 90(1)(c) comes to an end and
the same cannot be thereafter extended to the pendency of the
further proceedings against the order of acquittal, unless an order
in this regard is obtained from a competent court.
14. In view of the above fact situation, wherein admittedly the
respondents have been acquitted in the judicial proceedings which
were pending on the date of their retirement, the provisions of
Rule 7 and Rule 90(1)(c) would no more be applicable to the
petitioners so as to deprive them of the full pension and other
retiral benefits.
15. In view of the above discussion, no case for interference in
the directions given by the learned Single Judge is made out.
16. The appeals have no substance, the same are, therefore,
dismissed.
(RAJENDRA PRAKASH SONI),J (ARUN BHANSALI),J
129-132-Payal/-
Powered by TCPDF (www.tcpdf.org)
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!