Tuesday, 09, Jun, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Savari Gayathri vs The State Of Telangana
2022 Latest Caselaw 3223 Tel

Citation : 2022 Latest Caselaw 3223 Tel
Judgement Date : 1 July, 2022

Telangana High Court
Savari Gayathri vs The State Of Telangana on 1 July, 2022
Bench: B.Vijaysen Reddy
     THE HONOURABLE SRI JUSTICE B.VIJAYSEN REDDY

                   W.P.Nos.4751/2020 & 14215/2021


COMMON ORDER:

      In both these writ petitions, petitioner is common and the issues are

interlinked and therefore they are being disposed of by this common order.


2.    W.P.No.4751 of 2020 is filed seeking a direction to the respondents

1 to 4 to pay death benefits and family pension of her father late Sri

S.Narsing Rao along with interest @ 10% per annum. W.P.No.14215 of

2021 is filed seeking a direction to the 3rd respondent to pay the entire

gratuity amount of her father late S.Narsing Rao amounting to

Rs.4,65,175/- as sanctioned by 3rd respondent vide proceedings

No.4133/A1/2021-2022/287 dated 3.6.2021.

3. According to the petitioner, she is the adopted daughter of late

S.Narsinga Rao. Her father late S.Narsinga Rao worked as General

Purpose Employee (Sewerage) in Gowliguda Section, O & M Division-IV,

HMWS & SB, Hyderabad and while in service he expired on 26.9.2014.

The natural father of petitioner S.Sateesh gave in adoption to his natural

brother and she was adopted by late S.Narsinga Rao under a registered

adoption deed dated 14.8.2013 vide document No.122/2013. Petitioner

was declared as legal heir of late S.Narsinga Rao vide judgment dated

16.8.2019 in AS.No.288 of 2017 on the file of IX Additional Chief Judge,

City Civil Court, Hyderabad, which has become final.

4. It is the contention of the learned Standing Counsel for respondents

that the deceased did not have five years left over service. In the counter

affidavit filed by the respondents, it is stated that the representation of the

petitioner for compassionate appointment was considered and rejected vide

proceedings No.11727/C1/2015/373 dated 29.12.2017/20.1.2018.

Aggrieved by the same, petitioner filed W.P.No.8931 of 2018. However,

it was stated in paragraph 11 of the counter that the claim with regard to

death benefits is concerned, the same will be considered on submission of

complete set of pension papers by the petitioner in terms of

G.O.Ms.No.263 (Fin. & Plg.) dated 23.11.1998. It was further stated that

the deceased Sri S.Narsing Rao while was working as General Purpose

Employee (Sewerage) in Gowliguda Section, O & M Division-IV, HMWS

& SB, Hyderabad has availed personal loan of Rs.4,00,000/- on 27.6.2011

from A.P. Grameena Vikas Bank, Ashok Nagar branch, Hyderabad. He

has given an undertaking to the effect that the loan instalments may be

deducted from his salary till the loan amount is completely repaid. As per

the Pay Bill Records maintained by the General Manager (Engg.) O&M

Dn-IV, the deceased employee has paid (39) instalments @ 9400/- per

month to the Bank till 13.10.2014 which was deducted from his salary.

Further, A.P. Grameena Vikas Bank, Ashok Nagar branch addressed letter

dated 22.8.2019 to the Board with a request to settle the dues for an

amount of Rs.3,21,234/- from the benefits of the deceased employee i.e.

late Sri S.Narsinga Rao.

5. According to the learned counsel for petitioner, as against the loan

component of Rs.4,00,000/-, petitioner's father paid 45 instalments @

Rs.9,400/- per month, which was deducted from his salary which is

totalling to Rs.4,23,000/-. Thus, deducting Rs.4,65,175/- sanctioned

towards gratuity was arbitrary and illegal. It is further stated that the

outstanding dues were adjusted without approaching competent Civil

Court and without there being any decree passed by the Civil Court,

therefore, the action of the respondents in adjusting the gratuity amount is

highly objectionable and illegal.

6. The learned counsel appearing for A.P. Grameena Bank submits that

as per the undertaking given by the petitioner, the gratuity amount was

adjusted towards outstanding dues. The learned counsel further contends

that the 2nd respondent stood as guarantor for the loan amount of late

S.Narsing Rao and irrevocable letter of authority was given by 2nd

respondent and the deceased gave authorisation to deduct from his

salary/retiral benefits including any other pensionary benefits.

7. However, the learned counsel for petitioner submits that even for

invoking the undertaking given by her father, the respondents are bound to

follow due procedure of law. Neither any notice was issued to her nor the

respondents have approached Civil Court for recovery of the alleged dues

and unilateral action was taken, deducting gratuity amount from a

deceased person's account, which is arbitrary and illegal.

8. As noted above, the respondents have unilaterally adjusted the

amount of Rs.4,65,175/- from the gratuity of late Sri S.Narasinga Rao

without notice to the petitioner. It is not disputed by the learned Standing

Counsel for A.P. Grameena Bank that the Bank has not approached Civil

Court for recovery of money or for attaching the gratuity amount of late

S.Narsinga Rao.

9. In view of the same, this Court is of the opinion that unilateral

adjustment of outstanding dues from the gratuity amount sanctioned by 3rd

respondent is illegal and contrary to the procedure established under law.

However, as the amount has already been released by 2nd respondent in

favour of A.P. Grameena Bank, the Bank is directed to keep an amount of

Rs.4,50,092/- in a separate bank account with due intimation to the

petitioner. The A.P. Grameena Bank is given liberty to invoke appropriate

legal remedies available under law within a period of four weeks from the

date of receipt of a copy of this order. The release of sum of Rs.4,50,092/-

to the petitioner or A.P. Grameena Bank shall be subject to the outcome of

legal action/suit that may be instituted by the A.P. Grameena Bank.

10. Subject to the above, both the writ petitions are disposed of. The

miscellaneous applications, if any, shall stand closed. No costs.

______________________ B. VIJAYSEN REDDY, J

Date: 1.7.2022 DA

THE HONOURABLE SRI JUSTICE B.VIJAYSEN REDDY

W.P.Nos.4751/2020 & 14215/2021

1.7.2022

DA

 
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 : MAIMS

 
 
Latestlaws Newsletter