High Court Kerala High Court

Sankari Amma vs Union Of India on 11 January, 2010

Kerala High Court
Sankari Amma vs Union Of India on 11 January, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 24619 of 2008(E)


1. SANKARI AMMA, W/O.LATE RAGHAVAN PILLAI
                      ...  Petitioner

                        Vs



1. UNION OF INDIA, REP.BY ITS SECRETARY
                       ...       Respondent

                For Respondent  :SRI.P.R.LESLIE STEPHEN, CGC

The Hon'ble MR. Justice K.SURENDRA MOHAN

 Dated :11/01/2010

 O R D E R
                       K.SURENDRA MOHAN, J
                        ...........................................
                     WP(C).NO.24619                    OF 2008
                        ............................................
       DATED THIS THE 11TH DAY OF JANUARY, 2010

                                   JUDGMENT

This writ petition is filed by the widow of a person, who lost his

life in a terrorist attack in Jammu and Kashmir. The husband of the

petitioner was working as a Group-D employee of the General Reserve

Engineering Force under the Border Roads Organisation. He was

engaged in building roads in the Border areas of Kashmir. The husband

of the petitioner was killed in a brutal attack by the militants while he

was engaged in duty. He was killed on 13.12.1999.

2. Immediately on his death, as a token of acknowledgment for

the supreme sacrifice made by the petitioner’s husband, she was

sanctioned pension under the Liberalised Pension Scheme applicable to

widows of such persons. Accordingly, she was drawing pension under

the Liberalised Pension Scheme from 1999 onwards.

3. While so, the petitioner claimed compensation under the

Workmen’s Compensation Act, 1923. Her claim was considered by the

Commissioner for Workmen’s Compensation (Deputy Labour

Wpc 24619/2008 2

Commissioner) and by Ext.P5 order dated 2.7.2008, the petitioner, her

children and mother of the deceased were granted a total amount of

Rs.1,46,200/- as compensation. The amount of compensation was

deposited by the 5th respondent before the Deputy Labour

Commissioner, Kollam. The petitioner was not able to withdraw the

said amount. Therefore, she approached this court by filing WP(C)

No.17531 of 2006. As per Ext.P4 judgment dated 12.3.2008, this court

issued a direction to the Deputy Labour Commissioner, Kollam

directing disbursement of the said amount. Accordingly, the amount

was paid to the petitioner. However, the statutory interest due on the

compensation amount was not paid. Therefore, the petitioner claims the

said interest in the present writ petition.

4. In the above circumstances, it is alleged that Exts.P7 and P9

proceedings have been issued. As per Ext.P7, the Liberalised Fanily

Pension of the petitioner has been reduced to ordinary pension. As per

Ext.P9, the arrears of excess pension paid to her over and above the

normal pension that was payable is sought to be recovered. The said

action is under challenge in this writ petition.

Wpc 24619/2008 3

5. A counter affidavit has been filed by the respondents

disputing the claim of the petitioner. The respondents have produced

Ext.R1(a), the rules for the grant of Liberalised Pension and other

benefits. Particular attention is drawn to clause 9 of Ext.R1(a) to

contend that the petitioner cannot claim the benefit of both

compensation under the Workmen’s Act as well as the benefits of the

Liberalised Pension Scheme at the same time. Clause 9 reads as

follows:-

“The Government servants governed by the

provisions of the Workmen’s Compensation

Act, 1923, shall also be eligible for the awards

under these orders. Where the benefit

admissible under these orders is more than the

benefits admissible under the Workmen’s

Compensation Act, 1923, the compensation

admissible under the said Workmen’s

Compensation Act, 1923, will not be separately

payable. If, however, the sum admissible under

these orders is less than the amount payable as

compensation under (i) the Personal Injuries

(Emergency Provisions)Act, 1962, as amended

Wpc 24619/2008 4

by the Personal Injuries(Emergency Provision)

Amendment Act, 1971, and (ii) the Personal

Injuries(Compensation Insurance)Act, 1963, as

amended by the Personal Injuries

(Compensation Insurance)Amendment

Act,1971, they shall have a right to receive an

amount equal to the difference between the sum

admissible under these orders and the amount of

compensation payable under the said Acts. For

the purpose of determining such difference, the

latter amount shall be converted, if necessary,

into a recurring monthly payment by applying

the table given in the anneuxre as in the

illustration below”.

The above clause provides that the persons like the petitioner would

have to opt for either the compensation under the Workmen’s

Compensation Act or for the Liberalised Pension Scheme. On the

above ground, the counsel for the respondents pray for dismissal of this

writ petition.

6. I have heard Advocate R.Rajesekharan Pillai, the learned

counsel for the petitioner and Advocate Leslie Stephen learned counsel

Wpc 24619/2008 5

for the respondents. I have also anxiously considered the rival

contentions.

7. Ext.P8 proceedings of the 5th respondent forwarding the

compensation to be paid to the petitioner under the Workmen’s

Compensation Act clearly mentions that the payment is in addition to

the Liberalised Family Pension released by the Government of India as

a special case, to the petitioner. It is certainly true that in the normal

circumstances, the petitioner would have had to opt for either the

Liberalised Pension or for the compensation under the Workmen’s

Compensation Act. However, in the present case the petitioner has been

granted the benefit of the Liberalised Pension Scheme by the

Government of India as a “special case”. In the above circumstances,

Ext.P7 and P9 which are proceedings issued by the additional 6th

respondent, cannot take away the benefit that has been granted by the

Government of India. Ext.P7 and P9 proceedings also does not refer to

the circumstances in which such proceedings had been issued or the

reasons for the issue of such proceedings. It cannot be denied that the

petitioner has been receiving the Liberalised Pension from 1999

Wpc 24619/2008 6

onwards. The benefit that has been granted by the Government on

compassionate grounds to the widow of a person who had laid down

his life for the country, is sought to be denied to her by Exts.P7 and P9

without any authority. The source of the power that has been exercised

by the additional 6th respondent is also not mentioned in either Ext.P7

or P9. Since Ext.P8 has stated in clear and unambiguous terms that the

Liberalised Family Pension was in addition to the compensation under

the Workmen’s Compensation Act, 1923, the stand of the respondents

cannot be sustained. Exts.P7 and P9 proceedings are therefore

absolutely without jurisdiction, unsustainable and are liable to be set

aside.

In the result, Exts.P7 and P9 are quashed. The petitioner shall be

paid all the amounts that are retained pursuant to the said proceedings.

In the above circumstances of the case, there will be no order as to

costs.

Writ petition is disposed of as above.

K.SURENDRA MOHAN, JUDGE
lgk