High Court Punjab-Haryana High Court

Surinder Rani vs The State Of Punjab & Ors on 26 October, 2009

Punjab-Haryana High Court
Surinder Rani vs The State Of Punjab & Ors on 26 October, 2009
        IN THE HIGH COURT OF PUNJAB AND HARYANA AT

                             CHANDIGARH.




                                      Civil Writ Petition No. 10218 of 2009

                               DATE OF DECISION : OCTOBER 26, 2009




SURINDER RANI

                                                      ....... PETITIONER(S)

                                 VERSUS

THE STATE OF PUNJAB & ORS.

                                                      .... RESPONDENT(S)



CORAM : HON'BLE MR. JUSTICE AJAI LAMBA




PRESENT: Mr. JS Ahluwalia, Advocate, for the petitioner(s).
         Mr. BS Chahal, DAG, Punjab.
         Mr. RS Bhatia, Advocate, for respondent No.5.




AJAI LAMBA, J. (Oral)

This petition under Article 226 of the Constitution of India has

been filed for issuance of a writ in the nature of mandamus directing the

respondents not to recover the Dearness Allowance paid on family pension

of the petitioner.

It has been pleaded on behalf of the petitioner that Shri Om

Parkash, husband of the petitioner, was serving respondents No.1 and 2 as
Civil Writ Petition No. 10218 of 2009 2

Road Roller Driver. Shri Om Parkash died while in service in the year

2007. Family pension was sanctioned in favour of the petitioner.

Dearness Allowance was being paid on the family pension.

Harish Kumar, son of the petitioner, was given employment

on compassionate ground on 16.6.1988 Dearness Allowance, however,

was continued to be paid. Under the instructions issued by the

respondent-State, Dearness Allowance is not payable on family pension to

the surviving spouse in case a member of the family is given appointment

on compassionate ground. It is under these circumstances that recovery is

being effected from the petitioner.

Learned counsel for the petitioner contends that the petitioner

has not played any fraud nor has misrepresented facts to actuate payment

of Dearness Allowance on family pension. In these regards, learned

counsel for the petitioner relies on judgment rendered by this Court in

CWP 891 of 2003 (Mukhtiar Singh v. State of Punjab and others) decided

on 20.1.2004.

Learned counsel for the respondent-State admits that the

matter is covered by the judgment of this Court rendered in the case of

Mukhtiar Singh (supra).

Learned counsel for the respondent-State has pointed out that

the State of Punjab had gone in appeal against the judgment in the case of

Mukhtiar Singh (supra). The appeal, however, has been dismissed by the

the Hon’ble Supreme Court of India.

Considering the facts and circumstances of the case noticed

above, this petition is allowed in terms of and to the extent of the
Civil Writ Petition No. 10218 of 2009 3

judgment rendered by this Court in CWP 891 of 2003 (Mukhtiar Singh v.

State of Punjab and others) decided on 20.1.2004.

Consequently, it is directed that amount of Dearness

Allowance, if any, recovered from the petitioner shall be refunded to the

petitioner within a period of 4 months of receipt of certified copy of this

order.

October 26, 2009                                        ( AJAI LAMBA )
Kang                                                            JUDGE



1. To be referred to the Reporters or not?

2. Whether the judgment should be reported in the Digest?