Chattisgarh High Court High Court

Smt. Mithila Dubey vs Chhattisgarh State Electricity on 1 September, 2008

Chattisgarh High Court
Smt. Mithila Dubey vs Chhattisgarh State Electricity on 1 September, 2008
       

  

  

 
 
             HIGH COURT OF CHATTISGARH AT BILASPUR      

              WRIT PETITION (S) NO.7070 OF 2006

                 1.   Smt.  Mithila  Dubey

                   2.   Parasmani  Dubey (Minor)

                   3.   Ku.  Khushbu  Dubey

                   4.   Aishwarya Dubey
                                       ...Petitioners


                           Versus



                  1.   Chhattisgarh State  Electricity
                        Board


                   2.   Superintending Engineer HQ


                   3.   Executive   Engineer   Civil

                   4.   Smt. Shanti Bai

                   5.   Vinod  Kumar
                                        ...Respondents




!       Shri R.K. Kesharwani, counsel  for  the
           petitioners.


^          Shri  Abhishek Sinha counsel for respondents
          No.1 to 3.

          Shri  H.B.  Agrawal Sr.  Advocate  with  Ms.
          Rinki  Tamrakar, Advocate for the respondents
          No.4 & 5.


           Honble Shri Satish K Agnihotri


      Dated:01/09/2008

:    Judgement



   (Writ petition under Article 226 of the Constitution of
                           India)



                         ORAL ORDER
         (Passed on this 1st day of September, 2008)
     With the consent of learned counsel appearing  for
the parties, the petition is heard finally.

2)    This matter pertains to grant of retrial benefits
and  family  pension  between  the  two  wives  of  the
deceased employee and their children.

3)    By order dated 8-7-2008, with the consent of  the
parties, the matter was referred to the mediation under
the  provisions  of  the Chhattisgarh  Civil  Procedure
Alternative  Dispute  Resolution and  Mediation  Rules,
2006.

4)    The  dispute involved in this petition  has  been
settled  in  the mediation in the following manner  and
the same is become the part of the order :
         "That,  the  party No. I, heirs of  deceased
         Premraj Rajeshwar Dubey, who was Peon in the
         office  of  Chhattisgarh  State  Electricity
         Board,  Korba  and has died in harness,  are
         seeking payment of family pension and  other
         post  retrial benefits in their  favour  and
         are    also    seeking    appointment     on
         compassionate ground in accordance with law.
         That, the party No. II have been ordered  by
         the  learned Civil Judge, Class-I, Katghora,
         the  issuance of succession certificate  for
         receiving  the amount of Rs.2,10,023/-  from
         the  Chhattisgarh  State Electricity  Board,
         Korba in Succession Case No.16/04 vide order
         dated  28.2.2006, which has been  maintained
         by   the   District   Judge,   Korba   while
         dismissing  the Misc. Civil Appeal  No.2/04,
         preferred  by  the Party No. I  against  the
         order dated 28.2.2006, vide order dated  7th
         July, 2006.
         That, the party No. II are claiming for  the
         post   retiral  benefits  and  compassionate
         appointment  on  the  basis  of   succession
         certificate  granted to them  in  Succession
         Case No.16/04 vide order dated 28.2.2006.
         That,  the  party No. I have  also  filed  a
         civil  suit  for declaration and  injunction
         before   the   Additional  District   Judge,
         Katghora,  Distt. Korba (CG) as  Civil  Suit
         No.7A/07, which is pending before  the  said
         Court.
         That,  the  parties Smt. Mithila  Dubey  and
         Smt.   Shanti  Bai  heirs  of  the  deceased
         Premraj   Rajeshwar  Dubey,   appeared   and
         participated  in the mediation  proceedings.
         For  the  sake of convenience,  the  parties
         were  heard jointly and separately and  also
         in   presence  of  their  counsel   as   per
         mediation process.  Both the parties  agreed
         to   resolve   their  dispute   through   an
         agreement.   The parties gave their  consent
         without   any  pressure,  threat;   unlawful
         promise;  and  collusion and on  the  above-
         mentioned  basis,  the  following  agreement
         with  respect to adjudication of the dispute
         regarding  grant  of post retiral  benefits,
         family     pension     and     compassionate
         appointment, has been arrived at between the
         parties to the proceedings.
                    AGREEMENT/COMPROMISE   
         The    terms    &    conditions    of    the
         agreement/compromise are as follows :
          (i)  That,   the  party  No.  I   will   be
               receiving the family pension from  the
               office    of    Chhattisgarh     State
               Electricity Board, Korba, Distt. Korba
               (CG)   as   per   Rule   47   of   the
               Chhattisgarh  Civil Service  (Pension)
               Rules, 1976.
          (ii) That,  the family pension of  deceased
               Premraj   Rajeshwar  Dubey   will   be
               received  by the party No. I and  from
               the arrears of the said family pension
               pertaining to the year 2004 i.e.  from
               the  date of death of deceased Premraj
               Rajeshwar Dubey, till date, the  party
               No. I will pay an amount of Rs.30,000/-
               to the party No. II.
          (iii)      That,  the party No. II will  be
               receiving  the amount of  death  claim
               (gratuity    etc.)    amounting     to
               Rs.2,10,023/-.
          (iv) That,  the  party No. I will  withdraw
               the   Civil  Suit  No.  7A/07  pending
               before   the   Court   of   Additional
               District Judge, Katghora, Distt. Korba
               (CG).
          (v) That,  the  party No. I will be  having
              the  right  and  liberty  to  make   an
              application   before  the   office   of
              Chhattisgarh  State Electricity  Board,
              Korba  for grant of appointment on  the
              compassionate  basis  on   account   of
              death  of Shri Premraj Rajeshwar Dubey,
              who  died  in harness while working  as
              Peon  in  the  office  of  Chhattisgarh
              State Electricity Board, Korba and  the
              party No. II will have no objection  to
              the application, so preferred.
          (vi)That,  both the parties will  not  make
              any  claim with respect to any  of  the
              amount,  which has been settled between
              them by way of this agreement from  the
              office     of    Chhattisgarh     State
              Electricity Board, Korba.
         That,  both  the parties to the  proceedings
         have  agreed to the terms and conditions  of
         the above agreement on the basis of benefits
         sought  by  them.   The  contents  of   this
         agreement has been read over to the  parties
         and explained to them in Hindi and they have
         understood the same fully.  The parties have
         no   objection  to  any  of  the  terms  and
         conditions of the agreement.
         That,  the  mediation proceeding  is  hereby
         complete.  Both the parties will be bound to
         comply with the terms and conditions of  the
         agreement.
         --------------------------------------------

—————————————

Party No. I Party No.
II

——————————————–

—————————————

                       Sd/-                      Sd/-
         1   Smt. Mithila Dubey    1  Smt.    Shanti
                                      Bai

                       Sd/-                      Sd/-
         2   Parasmani       Dubey 2  Vinod Kumar
             (Minor)

         3             Sd/-

Ku. Khushbu Dubey
(Minor)

4 Sd/- Identified by
Aishwarya Dubey me
(Minor) Sd/-

Pankaj
Agrawal,
Advocate,
Bilaspur (CG).

Identified by me
Sd/-

(R.K. Kesharwani)
Adv.

Sd/-

(Smt. Fouzia Mirza)
Mediator, /08/2008
Mediation Centre,
High Court Premises,
Bilaspur.

Dtd. 19-8-08

That, the dispute between the party No. I
and party No. II has been resolved through
mediation process and party No. III has no
objection to the terms and conditions of the
agreement between the party No. I and II.

Sd/-

(Shri Abhishek Sinha)
Counsel for the CG State
Electricity Board
Bilaspur (CG)”

5) It is ordered accordingly. The parties shall abide
by the terms of the mediation.

6) In view of the foregoing, the petition stands
disposed of.

7) Consequently, the interim order passed earlier
stands discharged. The pending applications, if any,
also stand disposed of

J u d g e