High Court Kerala High Court

Devaki vs K.Devayani on 2 March, 2010

Kerala High Court
Devaki vs K.Devayani on 2 March, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

SA.No. 573 of 2002()


1. DEVAKI, AGED 58 YEARS,
                      ...  Petitioner

                        Vs



1. K.DEVAYANI, AGED 50 YEARS,
                       ...       Respondent

2. K.SIVAKUMAR, AGED 27 YEARS OF DO. DO.

3. K.LATHIKA, AGED 22 YEARS,

4. THE GENERAL MANAGER SOUTHERN RAILWAY,

5. THE SENIOR DIVISIONAL PERSONNEL

6. THE BRANCH MANAGER, STATE BANK OF INDIA,

7. UNION OF INDIA, REPRESENTED BY THE

                For Petitioner  :SRI.JACOB SEBASTIAN

                For Respondent  :SRI.K.V.SADANANDA PRABHU,SR.SC.RAILWAYS

The Hon'ble MR. Justice THOMAS P.JOSEPH

 Dated :02/03/2010

 O R D E R
                            THOMAS P. JOSEPH, J.
                          --------------------------------------
                               S.A.No.573 of 2002
                          --------------------------------------
                     Dated this the 2nd day of March, 2010.

                                    JUDGMENT

Fight is between two ladies each claiming to be legally wedded wife of the

late Raman to the exclusion of the other. The said Raman was working as a

gangman in Southern Railway and retired on 31.5.1972. As Ext.A3 shows he

died on 13.7.1981. Before death for the purpose of drawing family pension he

had nominated appellant/defendant No.1 as per Ext.B1 stating that appellant is

his wife. After retirement Raman was drawing pension and after his death,

respondent Nos.1 to 3 approached railway authorities (respondent Nos.4 and 5)

with a request to extent benefits to them consequent to the death of Raman. On

27.9.1982 the Accountant General instructed the Sub Treasury Officer,

Ottappalam to pay life time pension arrears and other benefits to respondent

Nos.1 to 3. While so respondent No.4, General Manager of Southern Railway

informed respondent Nos.1 to 3 that pension has been sanctioned to the

appellant. Respondent Nos.1 to 3 challenged that order before the Central

Administrative Tribunal (for short, “the CAT”) in O.A.No.249 of 1990. The CAT

quashed the order granting pension to the appellant and directed respondent

No.4 to conduct enquiry as to who exactly is the legal representative of the late

Raman. Respondent No.4 conducted some enquiry which according to

respondent Nos.1 to 3 was not satisfactory and found that appellant is the

legally wedded wife of the late Raman and that benefits are payable to her.

SA No.573/2002

2

Aggrieved by that report respondent Nos.1 to 3 approached the civil court

seeking declaration that respondent No.1 is the legally wedded wife of the late

Raman and that she is entitled to the pensionary benefits. They sought for a

decree for prohibitory injunction restraining respondent Nos.4 and 5 from making

any payment to the appellant as legal representative of the late Raman.

Appellant contended that the civil court has no jurisdiction to try the suit since the

matter has already been taken before the CAT by respondent Nos.1 to 3 and an

order has been passed by that authority. A further contention is that respondent

No.1 is not the legally wedded wife of the late Raman and that appellant was

nominated by the late Raman to receive family pension as his wife. Learned

Additional Munsiff was of the view that the civil court had no jurisdiction to

decide the dispute regarding marital status of the parties since the CAT had

taken seizin of the matter and issued Ext.A6, judgment directing respondent

No.4 to conduct enquiry and decide the matter. Learned Additional Munsiff

also held that if at all the enquiry conducted by respondent No.4 is not proper

remedy of respondent Nos.1 to 3 was to approach the CAT and not to approach

the civil court. Holding so, the suit was dismissed. Respondent Nos.1 to 3 took

up the matter in appeal. First appellate court found that a suit for declaration as

to marital status is a suit of civil nature coming within the jurisdiction of civil

court, finding of the trial court that only the CAT can entertain a suit of that

nature is not sustainable and held on the evidence that respondent No.1 is the

SA No.573/2002

3

legally wedded wife of the late Raman and accordingly reliefs as prayed for

were granted to respondent Nos.1 to 3. That is under challenge in this Second

Appeal by way of urging following substantial questions of law:

i. In view of Ext.A6, judgment passed by CAT whether civil court

had jurisdiction to entertain the dispute relating to marital status of appellant and

respondent No.1 viz-a-viz the late Raman?

ii. Whether report of enquiry prepared by respondent No.4 which

merged in the judgment of the CAT (Ext.A6) could be challenged in the present

suit?

iii. Whether suit is barred by the General Principles of res judicata?

iv. On the materials on record has not the first appellate court legally

wrong in holding that respondent No.1 is the legally weded wife of the late

Raman.

Learned counsel for appellant raising the above points argued that in so far as

the CAT has power to decide the dispute regarding right for payment of family

pension it was incidental to the CAT to decide the marital status of the parties

concerned which was decided by the CAT as per Ext.A6, judgment directing

respondent No.4 to conduct a detailed enquiry into the matter. Thus report

SA No.573/2002

4

prepared by respondent No.4 merged in Ext.A6, judgment of the CAT and hence

any complaint regarding Ext.A5, report ought to have been preferred before the

CAT and not before the civil court. It is the contention of learned counsel that

after amendment of Section 11 of the Code of Civil Procedure (for short, “the

Code”) in 1976 incorporating Clause VIII to the Explanation to Section 11 even

decisions of the courts of limited jurisdiction notwithstanding that it had no

jurisdiction to decide the subsequent suit would operate as res judicata so far as

questions which were directly and substantially in issue between the parties or

their privies and decided finally by a competent court or Tribunal. Learned

counsel has placed reliance on the decision in Sulochana Amma v.

Narayanan Nair (1993(2) KLT 938). It is also argued by the learned

counsel that trial court has not entered a finding as to who is the legally wedded

wife of the late Raman, the suit was dismissed on a preliminary issue and hence

finding entered by the first appellate court is perverse, at any rate as all relevant

aspects of the matter were not taken into account. In response it is contended

by learned counsel for respondent Nos.1 to 3 that the CAT has no jurisdiction to

decide matter of this nature as dispute is regarding marital status and

declaration prayed for accordingly which are matters within the exclusive

jurisdiction of the civil court. Learned counsel contends that even as per Ext.A6

the CAT has not entered into that controversy and has only set aside order

granting pension to the appellant for reasons stated in Ext.A6. Contention that

Ext.A5 has merged in Ext.A6, judgment of the CAT cannot stand. On facts it is

SA No.573/2002

5

contended that first appellate court was legally correct in deciding the issue

even at the first instance in view of Order 41 Rule 24 of the Code on the

materials on record. It is contended that first appellate court was justified in

holding that respondent No.1 is the legally wedded wife of the said Raman.

2. To answer the question raised regarding jurisdiction of the civil

court it is necessary to refer to Ext.A6, judgment passed by the CAT. It is not

disputed that O.A. was preferred by respondent Nos.1 to 3 challenging the order

of respondent No.4 sanctioning family pension in favour of appellant. After

referring to the contentions raised by the parties before the CAT, that authority

stated in Ext.A6, in paragraph No.4,

“Having heard the arguments of learned counsel

on both sides, I am of the view that the disbursement of

the pensionary benefit due to a deceased Railway

servant will depend upon the provisions of Family

Pension Scheme for Railway Employees 1964. Under

the scheme the family includes wife and minor children

of the deceased Government servant. ……………..

There is no provision in the scheme for making a

nomination by the Railway Servant and disbursing the

pensionary benefits to such a nominee of the

SA No.573/2002

6

Government servant. This is supported by the recent

decision of the Supreme Court reported in Violet Issac

v. Union of India (1991 1) KLT 579)”.

The decision in Violet Issac’s case (supra) is that there is no provision for

nomination of any person by an employee as he has no title to the same and

family pension is payable to the persons referred to in the Railway Family

Pension Rules, 1964 which included wife in the case of male railway servants.

In paragraph No.6 of Ext.A6 the CAT directed that in the light of the factual

controversy (as to the marital status between appellant and respondent No.1) no

relief could be granted as prayed for by respondent Nos.1 to 3 and the proper

course in the circumstances of the case is to direct respondent No.4 (respondent

No.1 in the CAT) to conduct a detailed enquiry after summoning the parties

concerned as to who is the legally wedded wife of the late Raman and to

sanction pension to the person found entitled as a result of that enquiry. It is

pursuant to Ext.A6, judgment that respondent No.4 conducted the enquiry.

Ext.A5 is the report as per which respondent No.4 came to the conclusion that

appellant is the legally weded wife of the late Raman. Of course respondent

Nos.1 to 3 have their own version as to the manner in which respondent No.4

conducted that enquiry. That is not a matter required to be decided here. I am

unable to accept the contention of learned counsel for appellant that Ext.A5 has

merged in Ext.A6. True, under Section 14 of the Administrative Tribunals Act,

1985 (for short, “the Act”), the CAT has power to deal with all service matters as

SA No.573/2002

7

referred to therein. In this case even if it is assumed that to decide the question

regarding entitlement of family pension which according to the learned counsel is

a dispute relating to service, it was necessary for the CAT to enter a finding as

to who is the legally wedded wife of the late Raman, as I stated, Ext.A6 does

not involve any such finding. Ext.A6 only set aside the order for payment of

pension passed by respondent No.4 and directed a fresh enquiry into the matter.

It is nobody’s case stated that consequent to Ext.A5, report any of the

contesting parties have approached the CAT again either to accept Ext.A5,

report or with their grievance to that report and the CAT has passed any order.

So far as the dispute regarding marital status of respondent No.1 and appellant

is concerned the CAT has not passed any order even if it is assumed that the

CAT had the authority to decide that issue also being relevant for the decision

as to who is entitled to the family pension. Explanation VIII to Section 11 only

said that even decisions entered by a court or Tribunal of limited jurisdiction on

matters directly and substantially in issue before it would operate as res judicata

in the subsequent suit. To operate as res judicata, there must be a decision by

the Tribunal or court, be it of limited jurisdiction.

3. The Act does not also expressly or impliedly take away

jurisdiction of the civil court to entertain a suit for declaration as to marital status

of an employee and grant consequential reliefs with respect to sanction of

pension It has been held by the Supreme Court in Rajasthan State Road

SA No.573/2002

8

Transport Corporation and another v. Ban Mukund Bairwa

[(2009) 4 SCC 299] that the jurisdiction of the civil court is plenary and that

the bar should be express or implied. Apex Court in Raja Ram Kumar

Bhargava v. Union of India (AIR 1988 SC 752) has stated that when

jurisdiction of the civil court may be said to be ousted. When a right pre-existing

in common law is recognized by a special statute and a remedy for its

enforcement is also provided in that statute in the absence of an express bar

jurisdiction of the civil court is not ousted. If the right is created for the first time

by the special statute which provides a machinery for enforcement of that right,

implied bar of jurisdiction of the civil court would arise. None of these situations

arise in this case since the Act neither expressly nor impliedly ousts jurisdiction

of the civil court to entertain dispute of this nature and grant declaration and

consequential reliefs. Hence the contention that in view of Ext.A6, judgment and

consequent report, the jurisdiction of the civil court is ousted is something which

I am unable to accept. Trial court has gone wrong on the point and the first

appellate court has exercised the jurisdiction conferred on it.

4. Now the question is whether on account of respondent Nos.1 to 3

approaching the CAT with O.A.No.247 of 1990 which culminated in Ext.A6,

judgment and consequently Ext.A5, report the jurisdiction of the civil court is

ousted by the doctrine of election. There is no finding one way or other as to

the disputed marital status of respondent No.1 and appellant and as I already

SA No.573/2002

9

stated, none of the contesting parties have approached the CAT against Ext.A5,

report. The civil suit is not one to set aside Ext.A5, report but for declaration and

consequential reliefs which the civil court is competent to grant. Therefore

consequent to my finding that civil courts’ jurisdiction is not impliedly or

expressly barred by the provisions of the Act question of jurisdiction of civil court

being excluded by the doctrine of election also does not arise.

5. What remained is whether the first appellate court was legally

correct in deciding the disputed issue at the first instance and whether on facts

and evidence that court was justified in holding in favour of respondent Nos.1 to

3. So far as the first appellate court deciding the question of fact at the first

instance is concerned under Order 41 Rule 24 of the Code permits that. What

remained is whether the finding of the first appellate court is illegal and this

Court should interfere in the Second Appeal as if there is any substantial

question of law involved in that regard. Respondent No.1 has given evidence as

PW1 and though the year, month and date of her alleged marriage with the late

Raman is not stated in the plaint, in the evidence she stated that it was on a

Sunday in the month of June, 1970. She stated about the religious ceremony

herself and the late Raman underwent at the time of marriage. She produced

Ext.A1, ration card issued to the late Raman during 1981-82 to 1984-85 where

she is described as ‘wife’ and respondent No.2 is described as ‘daughter’ (of the

late Raman). Ext.A2 is copy of the proceeding of the Sub Divisional Magistrate

dated 5.12.1981 on an application preferred by respondent No.1 on 18.9.1981

SA No.573/2002

10

as regards the date of birth of respondent No.3. There name of the father of

respondent No.3 is stated as ‘Raman’. Ext.A4 is an extract of school admission

register dated 22.9.1981 concerning respondent No.2 where also name of the

father is stated as ‘Raman’. Ext.A7 is a letter dated 5.1.1988 issued to

respondent No.1 from the Railway authorities wherein she is described as wife of

the late Raman. Ext.A8 is the notice issued to respondent No.1 from the village

office describing her as wife of the late Raman. As against the above oral and

documentary evidence appellant gave evidence as DW1 and relied on Ext.B1.

As DW1 she asserted that she is the legally wedded wife of the late Raman but

she was not able to state about the year, month or date of the alleged marriage

either in the written statement or in her evidence. She produced Ext.B1 as per

which the late Raman nominated her to to draw family pension (it was under

challenge in Ext.A6). In Ext.B1 late Raman has described appellant as his

‘wife’. Now the question is whether finding of the first appellate court that

respondentNo.1 is the legally wedded wife of the late Raman is perverse or not

supported by any evidence as contended by the appellant.

6. Ext.A3 shows that late Raman died on 13.7.1981. Exts.A2 and A4

come after death of Raman but Ext.A1 shows that even during life time of the

late Raman respondent No.1 was treated by him as his wife. Respondent No.3

was treated as his daughter born in respondent No.1. Ext.A3 also states so. I

stated that Exts.A2 and A4 came after the death of Raman. But in Ext.A1

respondent No.3 was accepted by Raman as his daughter. Ext.B1, going by

SA No.573/2002

11

the contention raised by respondent Nos.4 and 5 was given in the year 1972. In

the plaint age of respondent No.2/plaintiff No.2 is given as 17 in the year 1992

in which case she should have been born in the year 1973 -1974 (in Ext.A4

the date of birth is stated as 15.3.1974). That being the situation, there is

substance in the evidence of respondent No.1 as PW1 that the late Raman and

herself were residing as husband and wife following the marriage she pleaded,

in June, 1970. I stated that Raman died on 13.7.1981. Thus there is

evidence to show that from 1970 onwards respondent No.1 and the late Raman

were residing as husband and wife. True, in Ext.B1 the very same Raman has

acknowledged appellant as his ‘wife’. But that comes in the year 1972 and as

the evidence goes, after the late Raman started residing with respondent No.1

as husband and wife. In the decisions in Mst. Lolo (dead) through her

L.Rs. and others v. Mst.Durghatiya and others (AIR 2001 Madhya

Pradesh 188) it is stated that living together continuously for a long period

and giving birth to children by itself does not give rise to any presumption of

valid marriage. That decision was rendered on the facts of the case where

there was dispute as to the existence of valid marriage. It is in the above

circumstance that it was held so. On the other hand, the Supreme Court in

S.P.S.Balasubramanyam v. Suruttayan alias Andali Padayachi

and others (AIR 1994 SC 133) and Tulsa and others v. Durghatiya

and others ((2008) 4 SCC 520) has stated that long cohabitation as

SA No.573/2002

12

husband and wife raises a presumption regarding marriage ofcourse rebuttable

in nature. In this case, presumption of marriage arising from long cohabitation of

the late Raman and respondent No.1 is sought to be rebutted by the evidence

of appellant as DW1 and Ext.B1. So far as the evidence of DW1 is concerned, it

is seen from her testimony that to many of the questions put to her she could

only plead ignorance. Though she claimed that herself and the late Raman

were residing together she was not able to produce any document to prove that.

When asked about the voters list, ration card and hospital card for allegedly

treating the late Raman, she could only keep mum. Evidence let in by the

appellant as DW1 was not satisfactory and is not sufficient to rebut the

presumption of marriage from long cohabitation of respondent No.1 and late

Raman. It is in the above circumstances that evidence of respondent No.1 was

preferred to that of appellant in the first appellate court concluding that

respondent No.1 is the legally wedded wife of the late Raman. I do not find

anything perverse in that finding nor any jurisdictional error in the matter.

7. Learned counsel for appellant submits that by virtue of the order

which was set aside as per Ext.A6, some amount has already been received by

the appellant. Learned counsel submits that appellant has nobody to look after

and has no income as well. Learned counsel requests that appellant may not

be asked to refund that amount. In the circumstance stated by the learned

counsel in exercise of the plenary power of this Court I direct that the amount

already received by the appellant need not be refunded to respondent Nos.1 to 3

or the railway authorities. Entitlement of respondent Nos.1 to 3 will be to get the

SA No.573/2002

13

benefits from the period subsequent to the period for which amount is already

paid to the appellant. Substantial questions of law framed above are answered

accordingly.

With the above direction Second Appeal is dismissed. Parties shall suffer

their respective cost.

C.M.P.No.1823 of 2002 will stand dismissed.

THOMAS P.JOSEPH,
Judge.

cks

SA No.573/2002

14

Thomas P.Joseph, J.

S.A.No.573 of 2002

JUDGMENT

2nd March, 2010.