High Court Punjab-Haryana High Court

Present: Mr.Jn Gupta vs Rules 3 And 4 Of The Scheme. While … on 10 December, 2009

Punjab-Haryana High Court
Present: Mr.Jn Gupta vs Rules 3 And 4 Of The Scheme. While … on 10 December, 2009
CWP No.10067 of 1993                                :1

           In the High Court of Punjab and Haryana at Chandigarh.


                             Date of decision: 10.12.2009



           Kamla Devi Vs. State of Haryana and others



     CORAM: HON'BLE MR. JUSTICE PERMOD KOHLI


Present:   Mr.JN Gupta, Advocate, for the petitioner.
           Mr.RD Sharma, DAG, Haryana, for the respondents.

           --

PERMOD KOHLI, J. (Oral):

I have heard the learned counsel for the parties at length.

The husband of the petitioner Ram Kumar was working as

a Canal Patwari in the office of respondent No.4. He died on

27.04.1987 while in service leaving behind the petitioner his widow

and three minor children. It is alleged that the deceased husband of the

petitioner was a member of the Group Insurance Scheme initiated by

the State in accordance with the Haryana Civil Services (Group

Insurance) Rules, 1985. The husband of the petitioner was also

contributory to the aforesaid scheme. The petitioner claims that

Rs.20,000/- is payable to her on account of the Group Insurance

under the Group Insurance Scheme. It is stated that the said scheme

was compulsory and all the employees were necessarily to be members

of the scheme unless they exercise option not to be governed by the

scheme. The option was to be exercised in the prescribed form. It is
CWP No.10067 of 1993 :2

further alleged that the deceased husband of the petitioner did not

exercise option as required under the law. After the death of the

husband of the petitioner, the petitioner made representation claiming

the amount payable under the Group Insurance Scheme. Respondent

No.3, however, rejected the claim vide letter dated 10.08.1990,

(Annexure P-7), stating that as per record, no contribution was made

by the deceased employee. The aforesaid order is the subject matter of

challenge in the present writ petition. The petitioner has further prayed

for a direction to release the amount payable to her under the scheme

aforesaid.

In the reply filed by the respondents, it is admitted that the

amount towards contribution to the scheme was deducted from the

salary of the husband of the petitioner from March 1986 to October,

1986. However, later on some members including the petitioner opted

out of the scheme and after November, 1986 no deduction was made.

It is stated that the amount deducted has been refunded to the

petitioner on 24.08.1987 vide Bill No.1110.

Learned counsel for the petitioner has relied upon a

judgment of this Court in case of Santosh Sharma Vs. State of

Punjab, 1996 (2) SCT, 477. In this judgment, this Court has

specifically ruled that the membership of the scheme is compulsory

unless an employee opts out of the scheme. This Court has interpreted

Rules 3 and 4 of the Scheme. While interpreting the rules, it has been

held that an employee in government service is deemed to be
CWP No.10067 of 1993 :3

contributory or a member of the scheme unless he opts out of the

scheme in Form No.3 by a specified date. The respondents have

referred to Annexure R-1, a list of the Canal Patwaris, who are stated to

have opted out of the scheme. However. no date of the opting out

from the scheme has been shown, nor the copy of Form No.3 which

was required to be filled by the deceased employee opting out of the

scheme has been placed on record. The contribution for some of the

period has been admitted. It has also come on record that the said

contribution was returned to the petitioner after the death of the

deceased employee. In what manner, the said amount was returned to

the petitioner has not been properly explained except referring to bill

number only. Whether the amount was sent to the petitioner through

any communication or letter indicating that it is the refund of the

contributory amount of the scheme, nothing has been stated in this

regard. Therefore, the petitioner might have received the amount as

part of the retiral benefits. Unless it is shown that the amount was

received by the petitioner knowing fully well that it was a refund of the

contribution, respondents cannot set up as a plea against the petitioner.

In the totality of the circumstances of the case, this petition

is allowed. The respondents are directed to communicate the amount

of contribution payable by the deceased husband of the petitioner

within a period of four weeks. The amount shall carry interest at the

rate of 6 percent per annum from the date contribution is due till the

death of deceased employee.. The respondents are further directed to
CWP No.10067 of 1993 :4

pay/release the amount of the Insurance payable under the Group

Insurance Scheme within a period of one month thereafter.

10.12.2009                                  (PERMOD KOHLI)
BLS                                             JUDGE


Note: Whether to be referred to the Reporter? NO