High Court Kerala High Court

S.Meherunissa vs State Of Kerala Represented By … on 21 January, 2009

Kerala High Court
S.Meherunissa vs State Of Kerala Represented By … on 21 January, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WA.No. 1084 of 2008()


1. S.MEHERUNISSA, MUGAPPURA VEEDU, BEACH
                      ...  Petitioner

                        Vs



1. STATE OF KERALA REPRESENTED BY SECRETARY
                       ...       Respondent

2. THE DIRECTOR OF ECONIMICS & STATISTICS,

3. THE ACCOUNTANT GENERAL, KERALA,

4. THE DIRECTOR, TREASURY DIRECTORATE,

5. THE DISTRICT TREASURY OFFICER, KOLLAM.

6. SMT.MYMOONA, PADIPPURAKKALLU VEEDU,

                For Petitioner  :SRI.BRIJESH MOHAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice KURIAN JOSEPH
The Hon'ble MR. Justice P.R.RAMACHANDRA MENON

 Dated :21/01/2009

 O R D E R
    KURIAN JOSEPH & P.R. RAMACHANDRA MENON, JJ.
              ------------------------------------------
                 Writ Appeal No.1084 OF 2008
              ------------------------------------------
           Dated this the 21st day of January, 2009.


                          J U D G M E N T

Kurian Joseph, J.

The appellant is the petitioner in W.P.(C) No.3977/2008.

The writ petition was filed praying for a direction to sanction

family pension to the petitioner with effect from 10.08.2003 since

her husband died on 09.08.2003. However, as per the impugned

order, the family pension was sanctioned with effect from only

01.02.2007. The reason stated in the impugned order passed by

the Director of Economics & Statistics is that family pension in

respect of the husband of the petitioner, M. Abdul Shukoor, had

already been sanctioned in favour of the 6th respondent herein in

the light of the nomination made by Abdul Shukoor.

2. Learned Senior Government Pleader submits that Abdul

Shukoor had in fact made a nomination along with a joint photo

W.A.No.1084/2008 2

of Smt.Mymoona in the pension book and hence only family

pension was sanctioned in favour of the 6th respondent-Mymoona.

But, in Exhibit P1 judgment of the Family Court, Trivandrum

there is a declaration that the appellant is the legally wedded wife

of Abdul Shukoor. The 6th respondent has not disputed the same.

There is no appearance also for the 6th respondent.

3. It is also seen from Exhibit P1 judgment that the

appellant-petitioner had made a prayer for recovery of the

amounts wrongly and illegally paid to the 6th respondent.

Apparently, that was declined on the ground that there is no

evidence as to the amount thus paid.

4. The submission of the learned counsel for the appellant-

petitioner is that in the light of the declaration by the Family

Court that the petitioner is the legally wedded wife, she is

entitled to family pension with effect from 09.08.2003 and the

amount illegally paid to the 6th respondent is liable to be

recovered. It is also submitted that in view of the Bench decision

of this Court in Radhamony Amma vs. State of Kerala (2001

W.A.No.1084/2008 3

(3)KLT 49), the petitioner alone could have been paid family

pension being the legally wedded wife. It has been held therein

that the eligibility and entitlement of the family pension does not

depend on the nomination or otherwise of the employee

concerned. It depends on the status, the status originally

declared by the employee concerned. As a matter of fact, under

Rule 93 of the Kerala Government Servants’ Conduct Rules,

1960, even if the personal law permits, an employee is not

entitled to contract a second marriage without sanction from the

Government. Therefore, merely for the reason that the Family

Court has declined the prayer for recovery, there is no

justification in not ordering family pension with effect from the

date of eligibility. What is the method for recovery and payment

are also matters to be decided by the authority concerned in the

process.

Therefore, we quash Exhibits P2, P3 and P5 with a direction

to respondents 2 and 3 to pass fresh orders in the matter in the

light of the observations contained in the judgment. This shall be

W.A.No.1084/2008 4

done within a period of two months from the date of production

of a copy of this judgment.

The writ appeal is disposed of as above.

KURIAN JOSEPH
JUDGE

P.R. RAMACHANDRA MENON
JUDGE

smp

W.A.No.1084/2008 5

KURIAN JOSEPH &
P.R. RAMACHANDRA MENON, JJ.

W.A. No. 1084 OF 2008

J U D G M E N T

21.01.2009