High Court Kerala High Court

M.K.M. Badsha (Ex.Ch A A … vs Union Of India on 6 February, 2009

Kerala High Court
M.K.M. Badsha (Ex.Ch A A … vs Union Of India on 6 February, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 26516 of 2007(F)


1. M.K.M. BADSHA (EX.CH A A NO.051872-NAVY)
                      ...  Petitioner

                        Vs



1. UNION OF INDIA,
                       ...       Respondent

2. PRINCIPLE CONTROLLER OF DEFENCE ACCOUNTS

3. THE OFFICER-IN-CHARGE,

                For Petitioner  :SRI.M.RAJAGOPALAN

                For Respondent  :SRI.MOHAN IDICULLA ABRAHAM, ADDL.CGSC

The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR

 Dated :06/02/2009

 O R D E R
                     T.R. Ramachandran Nair, J.
                  - - - - - - - - - - - - - - - - - - - - - - - -
                    W.P.(C) No.26516 of 2007-F
                  - - - - -- - - - - - - - - - - - - - - - - - - - -
              Dated this the 6th day of February, 2009.

                                JUDGMENT

The petitioner who is an ex-serviceman and had served the Indian

Navy for 14 years, is seeking for payment of adequate pension with the

service element and the disability element applicable to his rank. He served

the Indian Navy for 14 years from 10.8.1968 to 31.8.1982. In January 1982

the petitioner was working in the Pilotless Target Aircraft Squadron in INS

Nilgiri. An accident occurred on 14.1.1982 while on duty. When he was

adjusting the R.P.M., the propeller hit his right hand causing serious

injuries. He had to undergo treatment for a long time and was medically

downgraded by the Medical Board which recommended to release him in

low medical category. The disability was found 30% attributable to naval

service. Thus, he was invalidated out of service after 14 years.

2. The petitioner had been requesting for sanction of pension which

was eventually considered by Ext.P2 wherein he has sanctioned disability

pension to the tune of Rs.40/- per month for the period from 1.9.1982 to

26.6.1984. After repeated representations and a re-assessment by the

Medical Board which assessed his disability at 30% permanent for life, he

WPC 26516/07 2

was sanctioned Rs.570/- per month with effect from 22.6.2004 for life.

Meanwhile, the Central Government had revised the minimum pension

including invalid pension and family pension to Rs.375/- initially on the

recommendation of the IVth Central Pay Commission and at Rs.1275/- on

the recommendation of the Vth Pay Commission. Again, it was revised by

the first respondent to Rs.1913/- per month with effect from 1.1.2004. The

disability element was also enhanced to Rs.1,900/- for 100% disability for

JCO with effect from 1.1.1996.

3. The applicability of the order granting minimum pension to such

pensioners was considered by this court while rendering Ext.P6 judgment.

Thereafter, by Ext.P7, the same was implemented in respect of the

petitioner therein. Even though there was subsequent revision in the

minimum pension, as far as the petitioner is concerned, he was informed by

Ext.P9 that he is granted disability pension at Rs.570/- only. This is under

challenge in this writ petition.

4. The respondents have filed a counter affidavit denying their

liability in the matter and supporting the orders issued. They are also

relying upon Ext.R2 regulations in support of their plea.

5. Actually, the issue that is pleaded by the petitioner is covered in

his favour by Ext.P6 judgment. Therein, this court was pleased to

WPC 26516/07 3

consider the effect of Ext.P3 therein (Order No.2/14/87-PIC dated 5.3.87

issued by the Ministry of Personnel, Public Grievances and Pensions,

Department of Pensioner’s Welfare), whereby Rs.375/- was fixed as

minimum pension with effect from 1.1.1986. The petitioner in that writ

petition was also disabled to the tune of 30% and was granted the minimum

pension as per the said order. But later, it was reduced to Rs.90/- per

month. The reduction and the consequent recovery was challenged in that

writ petition. The true effect of the said order was considered in paragraphs

6 and 7. The question was whether the said order is applicable only to

service pension and not the disability pension. After considering this

aspect, it was held in para 7 in the following terms:

“Ext.P3 is intended to benefit the low paid pensioners. It has to be

interpreted in a liberal way and not in a way to take away the

benefits. Plain terms of Ext.P3 speaks that it is applicable to all

pensioners. Words and mandate of Ext.P3 are very clear and cogent

and there is nothing in Ext.P3 limiting it only to service pensioners

given after retirement of particular period of service. In fact, it is

specifically stated that it is not only applicable to

superannuation/retiring pension and it is applied to invalid pension,

compensation and family pension. But, it is the minimum allowed.

In this case, disability pension was granted to the pensioner as he was

released from military due to the disability admitted attributable to

WPC 26516/07 4

the service. Ext.P3 is applicable to the petitioner. In fact, he was

paid the above with effect from 1.1.1986. But, respondent reduced

the pension to Rs.90/- per month and took steps to recover the

amount paid excess. On going through Ext.P3 and other averments, I

am of the opinion that petitioner is entitled to get the minimum

pension from 1.1.1986 as per Ext.P3 till 22.5.1995, the last date upto

which he was granted pension and 1.1.1986 to 22.5.1995, he is

entitled to get Rs.375/- per month. Ext.P4 is set aside. Respondents

are directed to pay the balance amount of pension for the period

1.1.1986 to 22.5.1996 at the minimum rate of Rs.375/- per mensem

after deducting the amount already paid to him. The amount should

be paid within three months from today failing which it will carry

12% interest from 22.5.1995 till its payment.”

6. Judged in the light of the above dictum, the petitioner herein is

entitled to succeed in this writ petition. As pointed out in the writ petition,

the minimum pension at Rs.375/- which was fixed from 1.1.1986 based on

the recommendation of the IVth Pay Commission, has been revised from

time to time. This is a case where the petitioner was discharged from

service consequent on sustaining a permanent disability which is

attributable to naval service and the disability is at 30%. Even though the

Medical Board reviewed it in the year 2004, there were no grounds to

discontinue the pension from 1984. Going by Ext.P4, sanction was granted

to waive the delay to conduct RSMV. At that point of time, the disability

WPC 26516/07 5

was assessed at 30% permanent for life. Ext.P5 will show that it is granted

with effect from 22.6.2004 for life. In fact, going by the dictum laid down

in Ext.P6 that the minimum pension is applicable to all pensioners, the

petitioner is entitled for the benefit of minimum pension considering the two

elements and it is subject to revision from time to time.

7. Therefore, the writ petition is allowed. Ext.P9 is quashed. The

respondents are directed to sanction minimum pension from 1.1.1986 to

1.1.1996 and the revised pension at Rs.1250/- from 1.1.1996 along with

service element and disability element applicable to him with all

consequential benefits including arrears at revised rates from time to time

within a period of three months from the date of receipt of a copy of this

judgment. He will be entitled for any revision of pension sanctioned during

the pendency of the writ petition, if any.

The writ petition is allowed as above. No costs.

(T.R. Ramachandran Nair, Judge.)

kav/