High Court Punjab-Haryana High Court

The Regional Provident Fund … vs Gurnam Singh & Others on 21 January, 2009

Punjab-Haryana High Court
The Regional Provident Fund … vs Gurnam Singh & Others on 21 January, 2009
R.S.A. No. 3733 of 2008 (O&M)                    -1-

IN THE HIGH COURT OF PUNJAB AND HARYANA AT
              CHANDIGARH


                                 R.S.A. No. 3733 of 2008 (O&M)

                                 Date of Decision : 21.01.2009


The Regional Provident Fund Commissioner, Karnal

                                                 ....Appellant
             Versus



Gurnam Singh & others

                                                 ...Respondents

CORAM : HON'BLE MR.JUSTICE MAHESH GROVER
                  ....

Present : Mr. Kamal Sehgal, Advocate
          for the appellant.

                         .....

MAHESH GROVER, J.

This regular second appeal which is barred by a delay of

21 days in filing and 22 days in re-filing is directed against the

judgments of the learned trial Court dated 7.6.2006 and that of the

learned first Appellate Court dated 21.5.2008.

The plaintiff/respondent No.1 filed a suit seeking

declaration to the effect that he is entitled to all the benefits of

monthly pension under Family Pension Scheme which has been

withheld illegally by the appellant pertaining to his account No.HR-

5832/8. It was pleaded by him that the aforesaid benefits have to be

granted to him for the period of service which he had rendered. The

demand of the appellant for depositing a sum of Rs.24,370/- was also
R.S.A. No. 3733 of 2008 (O&M) -2-

assailed by him and prayed that the said demand be declared as

illegal. A prayer for mandatory injunction was also made to direct the

appellant to unconditionally release all the benefits due to him. The

plaintiff/respondent No.1 pleaded that he was appointed as General

Attendant at Sainik Parivar Shiksha Kender Va Bal Bhawan,

Chhachhrauli on 14.12.1973 and he rendered his services till

31.1.2002 as Chowkidar. Prior to the joining of his service with

respondent No.2, the plaintiff was in the Indian Army. He prayed for

his entitlement of monthly pension under the scheme.

The appellant and respondents No.2 and 3 denied the claim

of the plaintiff/respondent No.1 and relied on para 10 of the

Employees Pension Scheme, 1995 (hereinafter referred to as ‘the

scheme’), which is reproduced hereinafter, to contend that the

respondent/plaintiff was not covered in the scheme. It was pleaded

that the scheme under the Employees’ Provident Funds and

Miscellaneous Provisions Act, 1952 (hereinafter referred to as ‘the

Act’) was taken up by the Regional Provident Fund Commissioner,

Haryana in the year 1990, who informed that the scheme would be

applicable from 1.8.1992. Respondents No.2 and 3 deposited their

share of the contribution w.e.f. August 1982 to March 1990. The

employees including the plaintiff were asked to deposit their share of

EPF for the same period but they expressed their inability to deposit

it. The plaintiff/respondent, however, started contributing his share

w.e.f. April 1990.

The learned trial Court framed the following issues :-

1. Whether the plaintiff is entitled to all the benefits as
R.S.A. No. 3733 of 2008 (O&M) -3-

prayed? OPP

2. Whether the family pension scheme is illegally

withheld by the defendants as alleged?OPP

3. Whether the demand of the defendants from the

plaintiff for depositing the sum of Rs.24,370/- is

illegal, null and void? OPP

4. Whether the plaintiff is entitled for the relief of

mandatory injunction as prayed ?OPP

5. Whether the present suit is not maintainable?OPD

6. Relief.

Upon appraisal of the evidence before it, the learned trial

Court came to the conclusion that the plaintiff/respondent was

entitled to the benefits of the scheme. While determining the findings

on issues No.1 to 4 it was noticed by the learned trial Court that vide

letter Ex.D-3 the appellant had made the scheme applicable from

1.4.1982 and vide letter Ex.P-1 the plaintiff/respondent and other

employees who had expressed their inability to deposit the EPF w.e.f.

1982 onwards were informed about their EPF account and a request

had been made to the appellant that the concerned department must

deposit the share of the concerned employees in EPF account. It was

also noticed that concededly the EPF had been released in favour of

the plaintiff/respondent and the sole dispute was with regard to the

family pension @ Rs.330/- to which the entitlement was claimed from

the date of superannuation, i.e. 31.1.2002.

The claim of the plaintiff/respondent was denied only on

the ground that he had attained the age of 58 years in the year 2000
R.S.A. No. 3733 of 2008 (O&M) -4-

and on the said date he had not completed the eligible service of 10

years as per Rule 12-C of the scheme. The contribution made by the

plaintiff/respondent w.e.f. 1990 was accepted by the appellant

without any protest. He was given account number for the benefit of

the Family Pension Scheme. At no point of time the

plaintiff/respondent was informed that he was not entitled to become

a member of the scheme. In fact, a specific waiver had been made by

the appellant regarding the share of the employees which was

required to be deposited w.e.f. August 1982. In this view of the

matter, the appellant is clearly precluded from depriving the

plaintiff/respondent of his entitlement to the family pension.

Learned counsel for the appellant has placed reliance on

Para 10 of the scheme which reads as below :-

10. Determination of pensionable service.– (1) The

pensionable service of the member shall be determined

with reference to the contributions received or receivable

on his behalf in the Employees’ Pension Fund.

(2) In the case of the member who superannuates on

attaining the age of 58 years, and/or who has rendered 20

years pensionable service or more, his pensionable service

shall be increased by adding a weightage of 2 years.”

It was contended by him that in accordance with the

provisions of Para 10 since the plaintiff/respondent neither completed

20 years pensionable service nor did he complete the requisite 10

years to enable him to be entitled to the benefit of the scheme, the

judgments of the Courts below are erroneous.

R.S.A. No. 3733 of 2008 (O&M) -5-

I am afraid the contention of the learned counsel for the

appellant is misplaced. Para 10 contemplates the grant of the benefit

to a member who superannuates on attaining the age of 58 years,

and/or who has rendered 20 years pensionable service or more, which

shall be increased by adding a weightage of two years. Pensionable

service has been defined in the scheme to mean as follows :-

“Pensionable service” means the service rendered by the

member for which contributions have been received or are

receivable.”

Concededly, as per the showing of the learned counsel for

the appellant if an employee had completed 10 years of service and

contributed to the scheme, he was entitled to the benefit of the family

pension. It is the case of the appellant that the plaintiff/respondent

had contributed to the scheme for 9 years, therefore, if the benefit of

Para 10 is awarded to the appellant by giving weightage of 2 years, he

completes 11 years and becomes entitled to the benefit of the scheme.

That apart, the appellant is estopped by its conduct on account of the

fact that it had initially waived off the period from 1982 to 1990

enabling the employees to become members of the scheme without

depositing the amount.

In view of the aforesaid discussion, the findings recorded

by both the Courts below cannot be faulted with. The appeal is

dismissed on merit as well as on the point of delay.

21.1.2009                                  (MAHESH GROVER)
                                              JUDGE

dss