High Court Kerala High Court

The Chief General Manager vs Rev.P.V.Jacob on 3 August, 2009

Kerala High Court
The Chief General Manager vs Rev.P.V.Jacob on 3 August, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WA.No. 1626 of 2009()


1. THE CHIEF GENERAL MANAGER,
                      ...  Petitioner
2. THE ASSISTANT GENEREAL MANGER,
3. THE BRANCH MANGER, STATE BANK OF INDIA,
4. THE CHIEF MANAGER ( P & HRD),

                        Vs



1. REV.P.V.JACOB,
                       ...       Respondent

                For Petitioner  :SRI.GEORGE THOMAS (MEVADA)

                For Respondent  : No Appearance

The Hon'ble MR. Justice K.BALAKRISHNAN NAIR
The Hon'ble MR. Justice C.T.RAVIKUMAR

 Dated :03/08/2009

 O R D E R
     K. BALAKRISHNAN NAIR & C.T. RAVIKUMAR, JJ.

                  ------------------------------
                     W.A. No.1626 of 2009
                  ------------------------------

              Dated this, the 3rd day of August, 2009

                          JUDGMENT

Balakrishnan Nair, J.

The respondents in W.P.(C) No.11502 of 2008 are

the appellants. The respondent herein was the writ petitioner.

He is the father of Ms.Racheal, who was an Assistant working

under the appellants. She died at the age of 35 years after

rendering 15 years service on 19.4.2005. She was unmarried

and the respondent’s family was dependant on her income for

their livelihood. The brother of the deceased, the respondent’s

son, applied for appointment under the dying-in-harness

scheme, which was then in existence on 21.5.2005. But, the

said application was rejected by Ext.P2 communication dated

24.6.2005, on the ground that, the service of Ms.Racheal was

not blemishless. Later, the appellants introduced Ext.P4

scheme to help the dependants of employees, who died in

harness. As per the new scheme, instead of granting

compassionate appointment to the dependants, an ex-gratia

W.A. No.1626 of 2009:

– 2 –

lumpsum payment was introduced. The disqualification of the

dependants of employees who suffered punishment was

removed and therefore, dependants of those, whose service

not treated as blemishless, were also included under the new

Scheme as beneficiaries. Therefore, the respondent

submitted an application to get the benefits payable to the

dependants of deceased employee on 23.1.2006 under the

new Scheme. The said application was rejected by Ext.P8

order dated 28.1.2008, on the ground that, since the

application for appointment under the dying in harness

scheme has already been rejected, a fresh application is not

maintainable as per the new Scheme. Challenging Ext.P8

order, the writ petition was filed. The learned Single Judge

after hearing both sides, gave a liberal interpretation to the

provisions of Ext.P4 and directed the consideration of the

respondent for ex-gratia payment on account of the

pre-mature death of his daughter, while in service. The

respondents in the writ petition, feeling aggrieved, have

preferred this writ appeal.

W.A. No.1626 of 2009:

– 3 –

2. The learned counsel for the appellants,

Mr.George Thomas Mevada, submitted that as per the new

Scheme, a dependant whose application has already been

rejected under the old scheme is ineligible to apply under the

new Scheme. Therefore, the direction issued by the learned

Single Judge is unjustified.

3 Under the old Scheme, the sin of the deceased

employee will visit his dependants. But, that provision has

been done away with under the new Scheme. Further, the

new Scheme provided that if an application filed under the old

Scheme is not disposed of, then the concerned applicant will

be eligible to get the benefit of the new Scheme. So, the

removal of disqualification of the dependants of deceased

employee with a blemished service has been removed with

retrospective effect in relation to persons whose applications

were pending. If, in their case, retrospectivity can be given,

we find no reason why the provision cannot be given

retrospective effect in relation to the applicants like the

respondent herein. If it is held that the provisions of the new

scheme will not apply to the case of the applicant in case the

W.A. No.1626 of 2009:

– 4 –

application under the old scheme has already been disposed

of, the provisions under Ext.P4 scheme will be suffering from

the vice of under-inclusiveness. Normally, a provision should

be interpreted to make it constitutionally valid. If that be so,

the only way to save Ext.P4 provision from the vice of

under-inclusiveness in the classification of dependants, is to

interpret to have retrospective operation and therefore, the

applications of persons like the respondent are also liable to

be considered under the new Scheme, Ext.P4. So, we are of

the view that regarding the interpretation of Ext.P4, the

learned Single Judge has taken a plausible view. So, we

sustain the direction issued by the learned Single Judge.

Further, as per the old scheme, the dependants in

this case were ineligible to apply. So, the respondent’s son’s

application itself was not maintainable. So, its submission or

rejection is of no consequence. So, the respondent’s

application can be treated as the first application. For this

reason also, the direction of the learned Judge can be

sustained.

W.A. No.1626 of 2009:

– 5 –

In the result, the Writ Appeal is dismissed.

Sd/-

K. Balakrishnan Nair,
Judge.

Sd/-

C.T. Ravikumar,
Judge.

DK.

(True copy)