High Court Punjab-Haryana High Court

State Of Haryana And Others vs Smt. Parwati Devi And Another on 3 October, 2008

Punjab-Haryana High Court
State Of Haryana And Others vs Smt. Parwati Devi And Another on 3 October, 2008
Regular Second Appeal No. 21 of 2008 (O&M)                   -1-

IN THE HIGH COURT OF PUNJAB AND HARYANA AT CHANDIGARH


                           Regular Second Appeal No. 21 of 2008 (O&M)

                             Date of Order: 03.10.2008

State of Haryana and others
                                                                ...Appellants

                                   Versus

Smt. Parwati Devi and another

                                                             ..Respondents

CORAM: HON’BLE MR. JUSTICE RAJIVE BHALLA

Present: Mr. Lekh Raj Nandal, AAG, Haryana,
for the appellants.

Mr. Pardeep Salath, Advocate
for respondent no.1.

RAJIVE BHALLA, J (Oral).

C.M.No.66-C of 2008

Prayer in this application is for condonation of delay of 47 days in

filing the appeal.

Heard counsel for the parties.

For the reasons stated in the application and as the delay is

neither malafide nor grossly negligent, the delay of 47 days in filing the

appeal is condoned.

R.S.A.No.21 of 2008

The State of Haryana, challenges the judgment and decree dated

20.08.2007, passed by the District Judge, Narnaul, accepting the appeal,

setting aside the judgment and decree passed by the trial Court and as a

result decreeing the suit filed by the respondent.

One Chhaju Ram was appointed as a Patwari in the year 1945-

46 and passed away while in service on 26.06.1958. The State of Haryana

issued instructions dated 19.03.1981 titled as “Liberalisation of Pensionary
Regular Second Appeal No. 21 of 2008 (O&M) -2-

benefits on the recommendations of Pay Commission”. The above

instructions, granted pension to widows/families of employees who had

retired before 01.07.1964 when the family pension scheme was not in

force. In view of these instructions, Smt. Parwati Devi-respondent No.1

made a representation to the Deputy Commissioner, Narnaul, but her claim

for family pension was rejected, compelling her to file a suit.

The State of Haryana opposed the prayer in the suit by stating

that she was not entitled to pensionary benefits as there were no

instructions vide which the family members of deceased employee who

died in the year 1958 would be entitled to receive family pension.

On the basis of the pleadings, the trial court framed the following

issues:-

1. Whether the plaintiff is entitled for the family pension on

the grounds mentioned in the suit? OPP

2. Whether the plaintiff is entitled for the relief claimed in

the suit?OPD

3. Whether the plaintiff has no cause of action to file the

suit?OPD

4. Whether the suit is time barred?OPD

5. Whether the civil Court has no jurisdiction to try and

entertain the present suit?OPD

6. Relief.

The Civil Judge (Senior Division), Narnaul, dismissed the suit

primarily on the ground that it was filed 45 years after the death of Chhaju

Ram and as on the date of Chhaju Ram’s demise, there was no provision

in the rules providing, for grant of family pension.

Aggrieved by the said judgment and decree, the respondent filed

an appeal. The District Judge, Narnaul, accepted the appeal, reversed the

judgment and decree passed by the trial court and decreed the suit by
Regular Second Appeal No. 21 of 2008 (O&M) -3-

placing reliance upon the instructions issued by the State of Haryana on

19.03.1981 granting the benefit of family pension to widows/families of

employees, who had retired before 01.07.1964, when the family pension

scheme was not in force.

Counsel for the appellants submits that the suit was filed 45

years after the demise of Chhaju Ram and, therefore the trial Court, rightly

dismissed it as barred by time. The first appellate Court committed an

error of jurisdiction in decreeing the suit, as in the year 1958, there was no

scheme for grant of family pension.

Counsel for the respondent, on the other hand, submits that the

right to claim family pension was conferred for the first time, vide

instructions dated 19.03.1981. The respondent’s prayer for grant of family

pension under these instructions, was rejected and, therefore, the suit was

not barred by limitation. It is further submitted that the right to receive a

pension is a recurring cause of action and, therefore, a plea of limitation in

cases relating to pension is not available to the State.

I have heard counsel for the parties and perused the impugned

judgments.

Chhaju Ram, the respondent’s husband passed away on

26.06.1958, while working as a Patwari. On this date, the relevant

instructions did not provide for grant of family pension to the family

members or the widow of a deceased employee. However, on 19.03.1981,

Secretary to Government, Haryana, Finance Department issued

instructions titled as “Liberalisation of Pensionary benefits on the

recommendations of Pay Commission”. A relevant extract thereof reads as

follows:-

“A minimum pension of Rs.125/- p.m. may also be allowed to the

widows/families of the employees who may not have opted for

the Family Pension Scheme 1964 or who had retired before 1st
Regular Second Appeal No. 21 of 2008 (O&M) -4-

July, 1964, when the family pension scheme was not in force.”

The right of widows/families of the employees who had retired

before 01.07.1964 to receive family pension was conferred for the first

time,pursuant to these instructions. The appellants have failed to place on

record any instructions/rules or regulations modifying these instructions or

withdrawing them. As these instructions are in force and the respondent is

entitled to benefit thereunder, the first appellate Court did not commit any

error in accepting the appeal, reversing the judgment passed by the trial

Court and decreeing the suit. The right to apply for family pension was

conferred, for the first time, on 19.03.1981. The right to claim a pension is

a recurring cause of action, the suit, therefore, was not barred by time

In view of what has been stated herein above, no question of law

muchless a substantial question of law arrises for consideration. The

appeal is dismissed with no order as to costs.

October 03, 2008                                  (RAJIVE BHALLA)
nt                                                     JUDGE