CWP NO.4481 OF 2008 1
IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH.
DATE OF DECISION: 20.2.2009
Sita Devi ...Petitioner
VERSUS
The State of Punjab & Others ...Respondents
CORAM
HON'BLE MR.JUSTICE PERMOD KOHLI
PRESENT: Mr.M.L.Sachdeva, Advocate for the petitioner
Ms.Charu Tuli, Sr. DAG, Punjab
Permod Kohli, J. (Oral)
With the consent of the counsel, this petition is disposed of at
motion stage.
The husband of the petitioner, namely, Labhu Ram Sharma,
died during service and family pension was sanctioned in favour of the
petitioner under rules. The petitioner was receiving the family pension,
CWP NO.4481 OF 2008 2
including the dearness allowance. In the meanwhile, the petitioner’s son also
got job on compassionate grounds. Thereafter, the petitioner has been asked
to deposit the amount received by her as dearness allowance alongwith the
family pension and further component of dearness allowance has also been
stopped on the basis of Government Policy which inter-alia prohibits
payment of dearness allowance in the event of grant of compassionate
appointment to a family member. The petitioner has accordingly filed this
petition challenging the action of respondents. It is agreed to by the learned
counsel for the parties, that the issue involved in this petition is covered by
a judgment of this Court rendered in the case of Mukhtiar Singh and others
vs. State of Punjab and others (CWP No.891 of 2003 alongwith other
connected matters) decided on 20.1.2004 wherein following observations
have been made:-
“…In view of the above, the instant writ petitions are
dismissed in so far as the claim of the petitioner for
dearness allowance on family pension is concerned.
However, the prayer of the petitioners is allowed in
respect of recovery sought to be made from them. In
case any recovery has been made from the petitioners in
the interregnum, the same shall be refunded to the
CWP NO.4481 OF 2008 3petitioners within a period of four months from today.
Disposed of in the aforesaid terms.”
The aforesaid observations shall apply to the case of the petitioner
also. This petition is disposed of as such.
(PERMOD KOHLI)
JUDGE
20.2.2009
MFK