CWP No.15465 of 2001(O&M)
Present: Mr. Ashish Aggarwal, Advocate
for the petitioner.
Mr. G.S. Bajwa, Advocate
for the respondents.
****
The dispute in this case relates to the rejection of the claim of
the petitioner for opting for the pension scheme of the New Bank of India
on the ground of a delay of 5 months in having exercised the same. The
explanation given by the petitioner for the delay is that he was on long leave
and came to know about the scheme after 14.06.1996 and thereafter applied
for option of the pension scheme on 25.06.1996.
Learned counsel for the respondent argued that the petitioner
had gone abroad on long leave without leaving any correspondence address
and therefore neither it was the duty of the bank nor in fact the bank could
inform the petitioner about the notification of the pension scheme.
Learned counsel for the respondent has further argued that the
notification of the scheme had duly prescribed the cut off date and that
there was no unreasonableness or unfairness since it was a financial matter.
A Division Bench of this Court in the case of Usha Dogra vs.
Central Bank of India, 2003(1) RSA 440 (DB) held as follows:
“Besides, we are, in any case, unable to agree with the
stand of the respondents that the Regulations providing for
opting for pension would disentitle the employee for the grant
of pension on his failure to exercise an option in writing within
120 days from the notified date to become member of the Fund
and authorise the trust of the Provident Fund of the Bank to
transfer the entire contribution of the Bank along with interest
accrued thereon to the credit of the Fund constituted for thepurpose under Regulation 5….
…. The grant of pension to citizens and the
employees is the fulfillment of a constitutional promise
inasmuch as it partakes the character of public assistance in
cases of unemployment, old age, disablement or similar other
cases of undeserved want. The regulations of the respondent-
bank merely make effective the constitutional mandate. The
Hon’ble Supreme Court in the case titled Deokinandan Prasad
vs. State of Bihar, AIR 1971 Supreme Court page 1409
affirmed the decision of the Full Bench of this Court in the case
of K.R. Erry vs. State of Punjab, AIR 1967 Punjab page 279
holding that pension is not to be treated as a bounty payable on
the sweet will and pleasure of the Government and that the
right to superannuation pension including its amount is a
valuable right vesting in a government servant. This has been
the settled legal position. The Hon’ble Supreme Court in
Subarta Sen vs. Union of India, 2001 (8) Supreme Court Cases
71 observed as under:-
“Payment of pension does not depend upon
Pension Fund. It is the liability undertaken by the
Company under the Rules and whenever becomes due
and payable is to be paid. As observed in Nakara’s case
pension is neither a bounty, or a matter of grace
depending upon the sweet will of the employer, nor an
ex-gratia payment. It is a payment for the past services
rendered. It is a social welfare measure rendering socio-
economic justice to those who is the heyday of their life
ceaselessly toiled for the employees on an assurance that
in their old age they would not be left in the lurch.”
Keeping in view the above said facts and circumstances, the
petition is allowed and a direction is issued to the respondent-bank to bring
Sh. Sham Lal Bhalla on the pension scheme. All the consequential benefits
that accrue thereunder shall be paid to the petitioner who is, however, liable
to return the bank’s contribution to the provident fund along with interest
thereto, within a period of 2 months from the date of receipt of certified
copy of this order. Consequent thereto the respondent-bank shall calculate
the pension amount and arrears of pension shall be paid to the petitioner
within a further period of 2 months. It is, further, directed that the arrears of
pension would carry the same interest which the petitioner has to repay to
the bank while refunding the bank contribution to the Provident Fund.
November 3, 2008 (Ajay Tewari) Sonia Judge