Monday, 18, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Union Of India vs Moda Ram Jat
2025 Latest Caselaw 11069 Raj

Citation : 2025 Latest Caselaw 11069 Raj
Judgement Date : 4 April, 2025

Rajasthan High Court - Jodhpur

Union Of India vs Moda Ram Jat on 4 April, 2025

Author: Pushpendra Singh Bhati
Bench: Pushpendra Singh Bhati
[2025:RJ-JD:9297-DB]

      HIGH COURT OF JUDICATURE FOR RAJASTHAN AT
                       JODHPUR
                D.B. Civil Writ Petition No. 13679/2020

1.       Union Of India, Through The Secretary, Government Of
         India, Ministry Of Communication, Department Of Posts,
         Dak Bhawan, New Delhi.
2.       Secretary, Ministry Of Personnel, Public Grievances And
         Pension, Deptt. Of Pension And Pensioners Welfare,
         Loknayak Bhawan, New Delhi-110003.
3.       The Director Accounts (Postal), D-1, Jhalanadungari
         Jaipur-302004.
4.       Chief Postmaster General, Rajasthan Circle, Jaipur.
5.       Superintendent Of Post Offices, Bikaner Division, Bikaner.
6.       Inspector Of Posts, Sub Division, Bikaner.
                                                                    ----Petitioners
                                      Versus
Moda Ram Jat S/o Late Shri Tiku Ram Jat, B/c-Jat, R/o Vill Po -
Kujjatti, District - Bikaner (Raj.).
                                                                   ----Respondent


For Petitioner(s)           :     Mr. Uttam Singh
For Respondent(s)           :     Mr. S.P. Singh



     HON'BLE DR. JUSTICE PUSHPENDRA SINGH BHATI

HON'BLE MR. JUSTICE CHANDRA PRAKASH SHRIMALI

Order

Reserved on 12/02/2025 Pronounced on 04/04/2025

Per Dr. Pushpendra Singh Bhati, J:

1. This civil writ petition has been preferred claiming the

following reliefs:-

"It is, therefore, most humbly and respectfully prayed that this writ petition in the nature of Certiorari may kindly be allowed. By an appropriate writ order or direction:-

[2025:RJ-JD:9297-DB] (2 of 7) [CW-13679/2020]

(i) The impugned order dated 23.08.2019 (Annex-1) passed by the learned Central Administrative Tribunal, Jodhpur Bench, Jodhpur may kindly be declared illegal and the same may kindly be quashed and set aside.

(ii) The original Application filed by the applicant/respondent may kindly be dismissed.

(iii) Any other relief which this Hon'ble Court deems just and proper in favour of the petitioners, may kindly be granted and

(iv) The cost of the writ petition be allowed in favour of the petitioners."

2. The present writ petition has been filed against the order

dated 23.08.2019 passed by learned Central Administrative

Tribunal, Jodhpur Bench in O.A. No.290/00028/2018, whereby the

petitioners have been directed to consider the case of the

respondent-applicant for grant of pension by counting full service

rendered in Group 'D' cadre.

3. Mr. Uttam Singh, learned counsel appearing for the

petitioners submitted that respondent-applicant was appointed as

GDSBPM Kujti Post Office BO on 13.03.1976 under Lunkaransar

SO and Bikaner HO. After rendering 27 years of service, the

respondent-applicant was selected in Group 'D' and joined on

21.04.2003 at Lunkaransar Post Office vide appointment order

dated 03.04.2003.

3.1. Learned counsel for the petitioners further submitted that

the respondent-applicant remained absent from the duty during

the years 2008, 2009, 2010, 2011, 2012 & 2013 and lastly

submitted a few medical certificates, and claimed sanction of

medical leave on the basis of those certificate, However, the

certificates did not contain the proper information required about

the medical condition of the respondent-applicant. Thus, the said

[2025:RJ-JD:9297-DB] (3 of 7) [CW-13679/2020]

medical certificates were refused to be accepted and consequently,

period of 554 days was ordered to be treated as dies-non by the

competent authority. The respondent-applicant superannuated on

31.07.2013 on attaining the age of 60 years.

3.2. Learned counsel for the petitioners also submitted that after

deducting the period of dies non, the respondent-applicant

rendered 8 years, 9 months & 2 days of service, thus rendering

him ineligible for pensionary benefits under pension rules.

However, on retirement, the service and retirement gratuities

were paid to the respondent-applicant.

3.3. Learned counsel also submitted that repeated

representations were filed by the respondent-applicant to get the

leave sanctioned on one or the other head. The infirmity in the

medical certificates for the prolonged absence however, could not

be condoned, but taking a lenient view, the absence period was

ordered to be dies-non. Learned counsel submitted that no

appeal/ representation against the order of dies-non, passed in

the year 2011, was preferred before the competent authority in

time despite having multiple opportunity to do so, thus the same

cannot be challenged at this belated stage. Learned counsel

further submitted that the leave sanctioning authority is

empowered under Rule 62 of the Postal Manual III to pass such

orders. The Rule 62 of the Postal Manual III reads as under:-

"62. Absence of officials from duty without proper permission or when on duty in office, they have left the office without proper permission or while in the office, they refused to perform the duties assigned to them is subversive of discipline. In cases of such absence from work, the leave sanctioning authority may order that the

[2025:RJ-JD:9297-DB] (4 of 7) [CW-13679/2020]

days on which work is not performed be treated as dies non i.e. they will neither count as service nor be construed as break in service. This will be without prejudice to any other action that the competent authorities might take against the persons resorting to such practices."

3.4. Learned counsel for the petitioners also submitted that the

department may have the sympathy towards the person, but the

same cannot result into statutory right of benefits of pension. He

further submitted that as per Rule 23 of CCS (CCA) Rules, 1965

and Rule 122 of P & T Manual Volume-III, the time limit for appeal

is 45 days but the respondent-applicant submitted his

representation in the year 2017, i.e., after four years of the order

of dies non having been passed.

4. Per Contra, Mr. S.P. Singh, Learned counsel appearing for the

respondent-applicant while disagreeing with the submissions made

by the petitioners submitted that, the respondent-applicant had

completed more than 10 years of service in Group 'D' cadre and

had attained superannuation on completion of 60 years of age on

31.07.2013 and thus, the respondent-applicant rendered 27 years

of service as GDSBPM and thereafter 10 years, 3 months & 10

days service in Group 'D' cadre, therefore, he is entitled to be

granted of pension. He further submitted that non grant of

pension is an independent cause of action.

He also submitted that dies-non was a major penalty and could

not have been granted without holding a departmental enquiry.

4.1. Learned counsel for the respondent-applicant further

submitted that there is no delay on his part to a remedy because

the present cause of grievance is not the order of dies-non, but

rather the pension having not been granted. Moreover, learned

[2025:RJ-JD:9297-DB] (5 of 7) [CW-13679/2020]

counsel submitted that the original document of the Respondent-

applicant have been weeded out and therefore, any further

examination was not possible by the CAT, and thus the benefit was

rightly passed to the employee.

4.2. Learned counsel for the respondent-applicant also submitted

that forfeiting of past service without giving an opportunity to be

heard is in violation of Government of India Sub-rule (2) of Rule

28 of CCS (Pension) Rules, 1972. Learned counsel submitted that

the judgment of Hon'ble High Court of Madhya Pradesh passed in

the case of Gulab Singh Solanki Vs. State of M.P. & Ors. (Writ

Petition No.4986/2011), decided on 06.07.2017 and the judgment

of Central Administrative Tribunal Principal Bench, New Delhi in

the case of Vinod Kumar Saxena Vs. Union of India & Ors. in

OA No.749/2015 passed on 17.11.2016, support the case of the

present respondent-applicant.

5. Heard counsel for both the parties as well as perused the

judgments cited by the Bar.

6. This Court after considering the facts of the case, particularly

that the respondent is an employee, who was appointed on

13.03.1976 as GDSBPM, and has rendered 27 years of service

before being selected in Group 'D' on 21.04.2003 and further

rendered service for 10 years till his superannuation, finds that

examination of dies-non on merits was not possible because the

record of the respondent-applicant has been weeded out. This

Court also finds that in all respondent-applicant rendered about 37

years of service, though his absence is glaring, but once the

petitioners themselves have chosen to ignore the same by

[2025:RJ-JD:9297-DB] (6 of 7) [CW-13679/2020]

declaring the same as dies-non, they virtually have condoned the

prolonged absence to the extent of having no adverse impact.

7. At this juncture, this court observes that under the present

factual matrix, it is pertinent to determine the nature of dies non,

as the same is the bone of contention between both the parties. It

refers to a period of time that is not counted towards an

employee's length of service, benefits and other entitlements, but

at the same time it preserves continuity of service. The Hon'ble

Supreme Court in Sukhdarshan Singh vs. The State of Punjab

(Civil Appeal Nos. 811-812 of 2012) clarified that dies non is

not a penalty in law.

8. This court in light of the factual matrix of the present case, the

CCS(CCA) Rules, 1965 applicable upon the respondent-applicant

and judicial precedent cited above, observes that in the present

case, dies non has been used only as a mode to regularize the

services of the respondent-applicant and to ensure a continuity in

the same for his own benefit and not to cause any adverse impact

to him and therefore can not be considered as a form of penalty.

9. This Court is, however, of the view that once weeding out of

the documents has happened, no fresh examination is possible

regarding applicability of the dies-non and its subsequent impact

on the pension of a person who has served the petitioners for

about 37 years. In case the record was available with the Court,

the issue of particulars and medical leaves which were being

sought along with other possible legal sanctioning of leaves could

have been considered.

10. In light of the aforesaid observation, this Court is of the

opinion that the Learned CAT had rightly arrived at a considered

[2025:RJ-JD:9297-DB] (7 of 7) [CW-13679/2020]

conclusion. Thus, no cause of interference is made out in the

impugned order dated 23.08.2019 (Annex-1) passed by learned

Central Administrative Tribunal, Jodhpur Bench.

11. Consequently, the instant writ petition is dismissed.

(CHANDRA PRAKASH SHRIMALI),J (DR.PUSHPENDRA SINGH BHATI),J

151-Nirmala

Powered by TCPDF (www.tcpdf.org)

 
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 Partner Event : IJJ

 
 
Latestlaws Newsletter