IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 9259 of 2005(B)
1. B. LALITHAMMA, W/O. LATE KRISHNANKUTTY
... Petitioner
Vs
1. REGIONAL PROVIDENT FUND COMMISSIONER II
... Respondent
2. MANAGING DIRECTOR, BAJAJ ELECTRICALS
3. REGIONAL PROVIDENNT FUND COMMISSIONER
For Petitioner :SRI.S.MOHANDAS
For Respondent :SRI.N.N. SUGUNAPALAN, SC, P.F.
The Hon'ble MR. Justice C.N.RAMACHANDRAN NAIR
Dated :20/08/2009
O R D E R
C.N. RAMACHANDRAN NAIR, J.
--------------------------------------------
W. P. C NO. 9259 OF 2005
--------------------------------------------
Dated this the 20th day of August, 2009
JUDGMENT
Even though counsel for the first respondent requested for further
time for getting instruction from Mumbai office, I do not think there is
any justification for adjourning the case further because, WPC was
filed in 2005 and the same pertains to a widow’s eligibility for family
pension under EPF Scheme, who is aged above 70 years. Further the
pension though granted vide Ext.P2 was withdrawn vide Ext.P3 for the
reason that employee was not paying subscription during one year prior
to his death. However, it is seen that this is a case where petitioner’s
husband was missing and later after 7 years, he was treated as dead.
Therefore obviously the provision is not capable of performance and
this Court in the decision in LAKSHMIKUTTY V. UNION OF
INDIA, (1993) 2 KLT 923 declared the said provision, namely, clause
28, sub-clause (2) as arbitrary and discriminatory. In the
circumstances, Ext.P3 is quashed with direction to the first respondent
to immediately clear the arrears of pension due to the petitioner in
2
terms of the original grant vide Ext.P2 within a period of three months
from now. Petitioner will be paid pension continuously thereafter in
terms of the scheme. Whatever other rights are available to the
pensioner under the scheme, the same should be given to the petitioner.
In other words, petitioner should be treated as if she was in the rolls of
pension and all the accrued benefits granted to similar pensioners
should be given to the petitioner.
W.P.C. is allowed as above.
(C.N. RAMACHANDRAN NAIR)
Judge
kk
3