Friday, 15, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Shambhu Murari Sinha Vs. Project & Development India & ANR [2000] INSC 221 (13 April 2000)
2000 Latest Caselaw 218 SC

Citation : 2000 Latest Caselaw 218 SC
Judgement Date : Apr/2000

    

Shambhu Murari Sinha Vs. Project & Development India & ANR [2000] INSC 221 (13 April 2000)

S.S.Ahmad, R.C.Lahoti

S. SAGHIR AHMAD, J. Leave granted. In pursuance of the scheme for voluntary retirement, the appellant submitted an application dated 18.10.1995 seeking voluntary retirement. The offer was accepted by the respondent-management by their letter dated 30.7.1997. In the letter, it was, inter alia, mentioned as under : "In response to Circular No. PD/PERS/IR/60 (11)/374 dated 5.9.1995 and No. PD/PERS/IR/60 (111)/400 dated 12.10.1995 and your option for vol. retirement. Under the scheme mentioned in the above circulars, Management has accepted your option for Vol. Retirement. The release memo along with detailed particulars will follow. Under the above V.R. Scheme there is a provision for retention of quarter for a period of 5 (five) years for which you are required to enter into an agreement, as such please obtain the format duly typed on non- judicial stamp paper from the office of S.P.O. For completing the agreement paper, the name of your father and quarter/bungalow No. is required, as such please give the above information in writing to us for the above purpose. The agreement paper may be returned duly signed by you and your witness to the Sr. Pers. Officer. It may be noted that you have to pay the charges of non-judicial paper and demi paper." Since it was specifically stated in that letter that release memo along with detailed particulars will follow, the appellant continued in service till 26.9.1997 when he was relieved from the post in question.

In the meantime, the appellant had already submitted a letter to the respondent on 7.8.1997 (followed by another letter dated 24.9.1997) withdrawing the letter dated 18.10.1995 by which he had sought voluntary retirement. But this letter was not given effect to by the respondent-management. The appellant then filed a writ petition in the High Court which was dismissed by the Single Judge. The Writ Appeal filed against that judgment was dismissed by the Division Bench of the High Court by the impugned judgment. The High Court did not accept the contention of the appellant that he having withdrawn the letter of voluntary retirement should be allowed to continue in service. From the facts stated above, it would be seen that though the option of voluntary retirement exercised by the appellant by his letter dated 18.10.1995 was accepted by the respondent-management by their letter dated 30.7.1997, the appellant was not relieved from service and he was allowed to continue in service till 26.9.1997, which, for all practical purposes, would be the "effective date" as it was on this date that he was relieved from service. In the meantime, as pointed out above, the appellant had already withdrawn the offer of voluntary retirement vide his letter dated 7.8.1997. The question which, therefore, arises in this appeal is whether it is open to a person having exercised option of voluntary retirement to withdraw the said offer after its acceptance but before it is made effective. The question is squarely answered by the three decisions, namely, Balram Gupta vs. Union of India & Anr. 1987 (Supp.) SCC 228; J.N. Srivastava vs. Union of India & Anr. (1998) 9 SCC 559 and Power Finance Corporation Ltd. vs. Pramod Kumar Bhatia (1997) 4 SCC 280, in which it was held that the resignation, in spite of its acceptance, can be withdrawn before the "effective date". That being so, the appeal is allowed. The impugned judgment of the High Court is set aside with the direction that the appellant shall be allowed to continue in service with all consequential benefits. There will, however, be no order as to costs.

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 : IJJ

 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter