High Court Punjab-Haryana High Court

Harpal Kaur vs State Of Punjab & Others on 2 March, 2009

Punjab-Haryana High Court
Harpal Kaur vs State Of Punjab & Others on 2 March, 2009
CWP NO.20671 OF 2008                                   1


 IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                 CHANDIGARH.



                         DATE OF DECISION:           02.3.2009


Harpal Kaur                                      ...Petitioner


                        VERSUS
State of Punjab & Others                         ...Respondents




              CORAM

      HON'BLE MR.JUSTICE PERMOD KOHLI


PRESENT: Mr.S.K.Sharma, Adv. For the petitioner

      Mr.IPS Doabia,     Advocate for Respondent no.4

            Mr.BS Chahal, DAG, Punjab

Permod Kohli, J. (Oral)

Replies filed in Court are taken on record. In view of the short

controversy involved and the matter being covered, this petition is disposed

of at motion stage.

The husband of the petitioner, namely, Kartar Singh died

during service and family pension was sanctioned in favour of the petitioner

under rules. The petitioner was receiving the family pension, including the

dearness allowance. Thereafter, the petitioner has been asked to deposit

the amount received by her as dearness allowance and further component of

dearness allowance has also been stopped on the basis of Government

Policy which inter-alia prohibits payment of dearness allowance in the event
CWP NO.20671 OF 2008 2

of grant of compassionate appointment to a family member. The petitioner

has accordingly filed this petition challenging the action of respondents. It

is agreed to by the learned counsel for the parties, that the issue involved in

this petition is covered by a judgment of this Court rendered in the case of

Mukhtiar Singh and others vs. State of Punjab and others (CWP No.891 of

2003 alongwith other connected matters) decided on 20.1.2004 wherein

following observations have been made:-

“…In view of the above, the instant writ petitions are

dismissed in so far as the claim of the petitioner for

dearness allowance on family pension is concerned.

However, the prayer of the petitioners is allowed in

respect of recovery sought to be made from them. In

case any recovery has been made from the petitioners in

the interregnum, the same shall be refunded to the

petitioners within a period of four months from today.

Disposed of in the aforesaid terms.”

The aforesaid observations shall apply to the case of the petitioner

also. This petition is disposed of.

(PERMOD KOHLI)
JUDGE

02.3.2009
MFK