Rajasthan High Court – Jodhpur
Smt. Geeta Devpura vs State & Ors on 18 March, 2009
1 S.B.CIVIL WRIT PETITION NO. 1530/1999 Smt. Geeta Devpura Vs. State of Rajasthan & Ors. Date of Order :: 18.03.2009 HON'BLE MR. JUSTICE GOVIND MATHUR Mr Khet Singh, for the petitioner/s. Mr Y.P. Khileree, for the respondents. ... By this petition for writ a direction is sought by the petitioner for respondents to sanction regular family pension from the date her husband Sh. Lavkush Devpura died while holding the post of Block Extension Educator at Primary Health Center, Jhadol (Sarada). Sh. Lavkush Devpura, husband of the petitioner, while working as Block Extension Educator at Primary Health Center, Jhadol (Sarada) Distt. Udaipur died on 25.1.1993, and therefore, the petitioner claimed for family pension and all other terminal benefits including payment of death-cum-retirement gratuity. The pension papers were forwarded to the Department of Pension, however, for a petty long time no regular pension payment order was issued except the grant of provisional pension. By a letter dated 2.4.1994 the Deputy Chief Medical and Health Officer (Family Welfare), Udaipur sought explanation from the petitioner regarding shortage of medicines and few other articles at Store of the Health Center, where Sh. Lavkush Devpura was incharge. The shortage aforesaid was of about a sum of Rs.60,000/-, thus, the 2 petitioner was also held liable to deposit the amount concerned in the event of failure to give satisfactory explanation. Being aggrieved by the same and by non-payment of regular pension the petitioner preferred this petition for writ. This Court by order dated 13.3.2002 directed the respondents to ensure payment of family pension and the payment of death-cum- retirement gratuity for the amount exceeding the amount of Rs.60,000/-. In pursuant to the order aforesaid the respondents passed an order dated 12.4.2002 allowing family pension to the petitioner and also making payment of gratuity after withdrawing a sum of Rs.60,000/-. Precisely now the question survives is regarding recovery of a sum of Rs.60,000/- that is sought to be made from the petitioner in pursuant to the communication dated 2.4.1994 (Annexu.8) against the medicines and other articles said to be in shortage at the Store that was under charge of Sh. Lavkush Devpura at the time of his death. As per the respondents the petitioner being sole heir of late Sh. Lavkush Devpura is required to satisfy whatever liability was there on her husband. It is stated in reply to the writ petition that at Primary Health Center, Jhadol medicines amounting to Rs.60,000/- were in short, and therefore, that amount was required to be recovered from the petitioner. 3 Heard counsel for the parties. Sh. Lavkush Devpura, husband of the petitioner, died on 25.1.1993. Till his death no physical verification was admittedly made by the respondents and it was never pointed out to him in his life time that the Store was having deficiency of the medicines and certain other articles having cost of Rs.60,000/-. It is only under the communication dated 2.4.1994 the petitioner came to know about the shortage aforesaid. The respondents sought explanation from the petitioner regarding the shortage of medicines and other goods at Primary Health Center, Jhadol. True it is, her husband was having charge of the Store but in no way the petitioner could have any knowledge regarding such shortage. She was not at all concerned about official charge available to her husband, and as such, she is not at all a person relevant to give any explanation about the shortage found at the place where her husband was working. The respondents could have made recovery of a determined and settled liability only. No recovery merely on basis of an allegation could have been made from the petitioner. As said above in life time of Sh. Lavkush Devpura no liability was settled against him, and therefore, no recovery merely on basis of an allegation could have been made from the petitioner. As such, the recovery sought to be made for the amount of Rs.60,000/- from the petitioner is bad, and therefore, the same deserves to be declared illegal. 4 Accordingly, this petition for writ is allowed. The recovery for the sum of Rs.60,000/- sought to be made from the petitioner's gratuity is declared illegal. The respondents are directed to refund the amount recovered, to the petitioner within a period of three months from today with an interest @ 8.5% per annum. No order as to costs. (GOVIND MATHUR), J.
Jgoyal