IN THE HIGH COURT OF PUNJAB & HARYANA, CHANDIGARH
Civil Writ Petition No.13809 of 2008
Date of Decision: March 23, 2009
Reshma
.....PETITIONER(S)
VERSUS
Union of India & Others
.....RESPONDENT(S)
. . .
CORAM: HON'BLE MR. JUSTICE AJAI LAMBA
PRESENT: - Mr. Surinder Sheoran, Advocate, for the
petitioner.
Mr. S.K. Sharma, Central Government
Standing Counsel, for the respondents.
. . .
AJAI LAMBA, J (Oral)
This civil writ petition filed under
Article 226/227 of the Constitution of India prays for
issuance of a writ in the nature of certiorari for
quashing Order dated 30.5.2007 (Annexure P-3). Vide the
impugned order, claim of the petitioner for special
family pension has been rejected.
It transpires that husband of the
petitioner died on 28.4.2005 on account of heart-attack
(Acute Myocardial Infarction) while on annual leave. In
the impugned order, it has been stated that the death was
not in any way related to duties of military service and
being not attributable to military service, the
petitioner is not entitled to special family pension. The
petitioner was given the right to file an appeal before
CWP No.13809 of 2008 [2]
the Appellate Committee. It seems that the petitioner did
file an appeal as is evident from Annexure P-4.
Learned counsel for the petitioner states
that during the pendency of the writ petition, the appeal
has been decided on 20.1.2009, however, the order has
been conveyed vide a single line order in the following
terms:-
“Second Appeal
1. Reference Government of India, Ministry of Defence,
letter No.2(116)/2007/D (Pen. A & C) dated 02 Jan 2009.
2 Your Second appeal against rejection of special family
pension has been rejected by Government of India, Ministry of
Defence letter quoted in para one above.”
Learned counsel for the petitioner states
that without knowing the contents and the basis of the
order, the petitioner is not in a position to know the
reasons for rejection of his claim.
Considering the facts and circumstances
of the case, this petition is disposed of with direction
to the respondents to consider the second appeal of the
petitioner afresh and pass a reasoned and speaking order.
Needful be done within three months of
the date of receipt of a certified copy of the order.
(AJAI LAMBA)
March 23, 2009 JUDGE
avin