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