High Court Kerala High Court

N.Sukumaran vs Union Of India on 3 March, 2009

Kerala High Court
N.Sukumaran vs Union Of India on 3 March, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

OP.No. 16383 of 1999(A)



1. N.SUKUMARAN
                      ...  Petitioner

                        Vs

1. UNION OF INDIA
                       ...       Respondent

                For Petitioner  :SRI.R.RAJASEKHARAN PILLAI

                For Respondent  :SMT.BINDU K NAIR - ACGSC

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :03/03/2009

 O R D E R
                                 S.SIRI JAGAN, J.

                        ==================

                            O.P.No. 16383 of 1999.

                        ==================

                  Dated this the 3rd day of March, 2009

                                 J U D G M E N T

The petitioner was recruited as a pioneer in the General Reserve

Engineering Force with effect from 5.2.1965. He continued in service

till 15.7.1981, on which date he was removed from service as a

punishment pursuant to proceedings initiated under the Central Civil

Service (Classification, Control and Appeal) Rules, for participating in a

demonstration against the Government. The appeal against that order

also failed. Subsequently, he put in an application for compassionate

allowance as provided under Rule 41 of Central Civil Service Pension

Rules, 1972, which reads as follows:

“41. Compassionate allowance.

(1) A Government servant who is dismissed or removed from
service shall forfeit his pension and gratuity:

Provided that the authority competent to dismiss or remove him
from service may, if the case is deserving of special consideration,
sanction a compassionate allowance not exceeding two-thirds of pension
or gratuity or both which would have been admissible to him if he had
retired on compensation pension.

(2) A compassionate allowance sanctioned under the proviso to
su-rule (1) shall be less than the amount of Rupees three hundred and
seventy-five per mensem.”

However, the same was rejected by Ext.P6 order. Ext.P6 order is

under challenge before me.

2. I have considered the contentions of the petitioner.

2

3. Admittedly the petitioner was removed from service. Under

Rule 41(1) of the Rules, the Government Servant who is removed from

service shall forfeit his pension and gratuity. Although the petitioner

would contend that he is entitled to compassionate allowance as per

the proviso to the said rule, I am of opinion that proviso to Rule 41(1)

is a discretion vested with the competent authority to sanction

compassionate allowance. The petitioner cannot claim such allowance

as of right. The proper authority has taken a decision to deny the

petitioner that benefit. I do not think that such denial amounts to

violation of any right of the petitioner. I am unable also to find that the

discretion vested in the authority who passed the impugned order has

not been exercised properly. Therefore, I do not find any merit in the

original petition and accordingly, the same is dismissed.

Sd/-

sdk+                                              S.SIRI JAGAN, JUDGE

          ///True copy///




                               P.A. to Judge

     S.SIRI JAGAN, J.

==================

 O.P.No. 16383 of 1999-A

==================




     J U D G M E N T




     3rd March, 2009