High Court Kerala High Court

B.Indira Devi vs Cherthala Town Service … on 17 August, 2009

Kerala High Court
B.Indira Devi vs Cherthala Town Service … on 17 August, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 12144 of 2004(U)


1. B.INDIRA DEVI, PADINJARE MUNNANKARA
                      ...  Petitioner

                        Vs



1. CHERTHALA TOWN SERVICE CO-OPERATIVE
                       ...       Respondent

2. KERALA STATE CO-OPERATIVE EMPLOYEES

3. DISTRICT COLLECTOR, ALAPPUZHA DISTRICT,

                For Petitioner  :SRI.O.V.RADHAKRISHNAN (SR.)

                For Respondent  :SRI.T.R.HARIKUMAR

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :17/08/2009

 O R D E R
                    ANTONY DOMINIC,J.
               ---------------------
               W.P.(C).No.12144 OF 2004
             ------------------------
          Dated this the 17th day of August, 2009.

                        JUDGMENT

The prayer sought for in this writ petition is to quash

Exts.P13, P16 and P17. Petitioner also seeks a direction to

the respondents to sanction and pay pension that is due to

her, without insisting on any further payment from her side.

A direction to refund an amount of Rs.4,519.50 is also

sought for.

2. Facts of the case are that, petitioner retired from

the service of the first respondent as Secretary on

30.11.1994. Subsequent to her retirement, on 14.3.1995,

Kerala Co-operative Societies Employees Self Financing

Pension Scheme 1994 was introduced with effect from

3.6.1993. The petitioner who had by then received

Rs.40,844.59 as employers contribution under the

Provident Fund Scheme, opted for the pension under 1994

WP(c).No.12144/04 2

scheme.

3. Clause(18) of the pension scheme provides that every

employee of the Society to which the scheme applies shall,

subject to the provisions of the scheme be eligible for

pension under the scheme. In so far as the retired employees

are concerned, proviso states that such an employee shall be

eligible for pension only on refund of that part of employers

contribution under the Contributory Provident Fund together

with interest thereon to the pension fund before applying for

pension. On the Petitioner opting for pension, she remit an

amount of Rs.57,708/- being the employers contribution to

the PF, that she had received along with 6% interest till

13.4.2000, as per Ext.P3.

4. Subsequently, by Ext.P4, she was called upon to remit

a further sum of Rs.71,141/- which was disputed by the

petitioner by filing a representation to the first respondent.

Later Bank informed the petitioner by Ext.P5 that interest

payable is at 12% on the dues and that she should remit an

amount of Rs.58,293.90. That again was disputed by the

petitioner by filing Ext.P6 to the 2nd respondent. At that stage,

WP(c).No.12144/04 3

petitioner filed O.P.NO.19613/2001, which was disposed of

by Ext.P7 judgment, paragraph 3 of which reads as under.

“Going by the proviso to clause 18, the
moment a pensioner refunds the contribution
received from the provident fund along with
interest, the pensioner becomes eligible.
Though the pensioner was asked to remit the
money, according to the petitioner, she could
not do so. Up to 4.2.1999 the rate of interest
was 12% and thereafter the re ate of interest
was 24%. Therefore, the interest will accrue at
the respective rates of interest till the
petitioner remits the amount. As and when
the petitioner remits the Pension contribution
received at the respective rates of interest,
namely, 12% from the date of receipt of the
provident fund contribution up to 4.2.1999
and thereafter at the rate of 24% the Pension
Board will accept the amount and the pension
will be calculated and settled. It is made clear
that the petitioner needs remit only the
balance up to the date of Ext.P5. “

5. Petitioner submits that in compliance with the above

directions in the judgment, by Ext.P8(a) she remitted a

further sum of Rs.19,911/- . Even thereafter, by Ext.P9 she

was informed that her balance liability is Rs.71,353/-. That

was challenged before this court in O.P.No.26643/02 and

pursuant to the interim order passed in that Original petition

provisional pension at the rate of Rs.1078/- was paid to the

petitioner with effect from 1.1.2003. The Original Petition was

WP(c).No.12144/04 4

finally disposed of by Ext.P10 judgment directing

reconsideration of the matter.

6. Accordingly the matter was reconsidered and by

Ext.P13 she was informed that her outstanding liability was

Rs.81,299/-. The statement attached to Ext.P13 shows that as

on 30.11.1994, the amount that was due from the petitioner

was quantified at Rs.59,825/-. It also shows that interest has

been levied for the period subsequent to 13.4.2000, against

the directions contained in Ext.P7 judgment. Representations

were made and finally Ext.P16 was issued by the 2nd

respondent informing that the balance liability of the

petitioner is Rs.32,505/-. Along with this demand, notice and

statement were also enclosed. Subsequently, by Ext.P17, the

2nd respondent ordered, proportionate pension of Rs.1457/-

with effect from 1.4.2000 based on the remittance made by

the petitioner. Arrears on this basis was also ordered to be

arranged. It is in this background that this Writ Petition is

filed.

7. The contention raised by the petitioner is that in

terms of clause 18 of the Pension Scheme 1994, the liability of

WP(c).No.12144/04 5

a retired employee is to refund that portion of the employers

contribution in the Contributory Provident Fund together with

interest thereon. According to the petitioner, the liability for

interest has been settled by this court in Ext.P7 judgment in as

much as her liability to pay interest is at the rate of 12% till

4.2.1999 and 24% till 13.4.2000. It is stated that if interest on

Rs.40,844.59 is calculated at 12% till 4.2.1999 and 24% till

13.4.2000, the remittance of Rs.77,619/- made by her is in

excess of what was actually due. On this basis the petitioner

submits that Rs.4,519.50 is liable to the refunded.

8. According to the respondents the liability to pay

contribution, accrues with the every payment of salary. On

this basis it is contended that when there is belated payment

of the contribution due, interest will also fell due, from the

date when the contribution became due. They are relying on

Ext.R1-G instructions based on which this calculation is done.

Clause 5 and 6 of Ext.R1-G being relevant are extracted below

for reference.

“Interest rate for Pension Fund will be rate of
interest given by the DCB’s from time to time in
case the fund is invested with the DCB and
appropriate rate for other investments such as

WP(c).No.12144/04 6

FD, Indira Vikas Patra etc, and 12% for the period
in which no investments have been made and the
fund is used for own lending by the Societies.

Those who have retired on or after 3.6.1993 and
before coming into force of the pension scheme
and received back the CPF the rate of interest up
to the date of retirement will be the DCB rate and
12% from the date of retirement till the date of
remittance to pension fund. “

9. It is stated that, it is on that basis, the pension

contribution has been quantified at Rs.59,824/- as on

30.11.1994 when she retired from the service of the first

respondent.

10. Therefore, all that arises for consideration in this

writ petition is the correctness of the quantification made by

the 2nd respondent by adding interest on the monthly

contribution that was due from the petitioner.

11. Clause 18 of the Scheme says that a retired

employee should refund that portion of the employees

contribution in the Contributory Privident Fund together with

interest thereon. It is evident that this clause does not say

from what date the pension fund can levy interest on a retired

person. It is taking advantage of this freedom that Ext.R1-G

instructions have been issued by the 2nd respondent, and

WP(c).No.12144/04 7

clause 6 of which states that those who have retired on or

after 3.6.1999 and received Contributory Provident Fund the

rate of interest up to the date of retirement will be the rate

paid by the District Co-operative Bank and 12% from the date

of retirement till their date of remittance to the pension fund.

Ext.R1-G is not under challenge and this is the uniform

pattern that is adopted in the pension scheme.

12. Having regard to the fact that it is permissible for the

pension fund to realize the interest from the retired employees

and in the absence of any challenge to Ext.R1-G, I cannot find

fault with the 2nd respondent in quantifying the petitioner’s

liability adding interest at the rate specified, on the

contribution that is due with interest from every month when

such liability has fallen due.

13. Counsel for the petitioner relied on Ext.P7 judgment

where this court has directed that on the petitioner remitting

12% interest till 4.2.1999 and 24% interest thereafter pension

shall be paid. However, a closer reading of paragraph 3 of the

judgment shows that this court while specifying the rate of

interest and directing that her liability will be limited up to

WP(c).No.12144/04 8

13.4.2000, did not say that the pension Board shall not be at

liberty to levy interest in terms of Ext.R1-G. If that be so, the

contention relying on Ext.P7, which does not advance the

petitioner any further.

14. For these reasons, I do not find any thing irregular

in the quantification done by the Board and the petitioner’s

liability as on 30.11.1994.

Needless to say, if the petitioner makes payment of the

amount due within 8 weeks from today, the Pension Board will

accept the petitioner’s contribution and disburse the dues in

terms of the scheme.

(ANTONY DOMINIC)
JUDGE
vi/

WP(c).No.12144/04 9