Rajasthan High Court – Jodhpur
Urmila & Ors vs State & Ors on 24 March, 2009
1
S.B.CIVIL WRIT PETITION NO. 610/1997
Urmila & Ors. Vs. State of Raj. & Anr.
Date of Order :: 24.03.2009
HON'BLE MR. JUSTICE GOVIND MATHUR
Mr Deepak Bohra, for the petitioner/s.
Mr Hemant Choudhary, for the respondents.
...
The petitioners by this petition for writ are claiming family
pension and all other death-cum-retiral benefits being heirs of late Sh.
Dharmendra Barath, who died while in service of Panchayat Samiti-
Jaisalmer on 24.10.1994.
In brief facts of the case are that Sh. Dharmendra Barath faced
process of selection for appointment as Teacher Gr.III under Rajasthan
Panchayat Samiti and Zila Parishad Service Rules, 1959. Though
selected, appointment was not accorded to him by creating some doubt
regarding the educational qualifications possessed by him, i.e. Higher
Secondary School Examination from the Board of Secondary Education
Bhopal, Madhya Pradesh. Being aggrieved by the same Sh. Dharmendra
Barath preferred a petition for writ before this Court, wherein an
interim order was passed in following terms:
"In the meanwhile respondents may provisionally
appoint petitioner on the post of Teacher Gr-III provided
petitioner files written undertaking before Deputy
2
Registrar of this Hon'ble Court that in case Ann-1 is not
found to be genuine he shall reimburse the respondents
all the salaries and allowances drawn by him alongwith
interest @ 24% p.a. It is clarified that the respondents
shall free to carry on verification of said Annexure-1."
The respondent, Vikas Adhikari, Panchayat Samiti- Jaisalmer
under the instructions of Chief Executive Officer cum Secretary, District
Establishment Committee, Zila Parishad, Jaisalmer dated 9.12.1992
accorded appointment to late Sh. Dharmendra Barath under an order
No.P.S. Jaislamer/Education/Appointment-1992-93. The appointment
of Sh. Barath was made on probation for a period of two years in pay
scale of Rs.1200-250. The appointment of Sh Barath was subject to
verification of qualification possessed by him. Unfortunately, Sh. Barath
while working as Teacher Gr.III died on 24.10.1994. The present
petitioners being legal heirs of late Sh. Barath by this petition for writ
are claiming family pension and other death-cum -retiral benefits. It is
urged by learned counsel for the petitioner that late Sh. Dharmendra
Barath was working with Panchayat Samiti - Jaisalmer in regular
capacity, and therefore, the petitioner No.1 being his widow and the
petitioners No.2 and 3 being his children are entitled for family pension.
A reply to the writ petition has been filed by the respondents
stating therein that the appointment of Sh. Dharmendra Barath was not
regular, therefore, family pension as per Rule 268-B(i) of the Rajasthan
Service Rules is not admissible. It is asserted by the respondents that
3
the qualification possessed by the petitioner was not verified by the
Panchayat Samiti, and as such, no entitlement is there in favour of
petitioners for receiving family pension.
Heard counsel for the petitioners and examined the record
available.
Late Sh. Dharmendra Barath claimed appointment as Teacher
Gr.III being selected as a consequent to regular process of selection. The
respondents at their own questioned genuineness of the certificate
submitted by late Sh. Dharmendra Barath relating to his qualification.
The decision of the respondents was challenged by late Sh. Dharmendra
Barath by way of filing a petition for writ. True it is, that this Court
granted an interim direction to the respondents to employ Shri
Dharmendra Barath, however, the order of appointment no where refers
that appointment was given to him in pursuant to interim order. The
appointment to late Sh. Barath was given as per Rule 25 of the
Rajasthan Panchayat Samiti and Zila Parishad Service Rules, 1959 and he
was kept on probation for a period of two years. The appointments
under Rules 25 of the Rules of 1959 are regular appointments and the
same can not be treated as irregular merely on the count that some
verification was required to be made by the respondents. Pertinent to
note here that so far as late Sh. Dharmendra Barath is concerned he by
4
way of filing a writ petition before this Court reiterated that whatever
qualification possessed by him was genuine and recognized for all
purposes including for appointment of Teacher Gr.III as per the Rules of
1959. The verification of the qualification was required to be made by
the respondents, and no such verification is yet made. If the
respondents were having any doubt about the qualification possessed by
late Sh. Dharmendra Barath, they should have acted diligently in this
regard, specially in the circumstances that the person concerned not
only reiterated genuineness of the certificates produced by him by way
of filing a petition for writ but also submitted an undertaking that in the
event of being found the certificate forged he will face all
consequences. The respondents should have acted promptly at least
after death of Sh Dharmendra Barath and on receiving claim of the
present petitioner for pension. The respondents should have
understood that a claim for family pension warrants very prompt
disposal being relating to source of survival and livelihood of the wards
of a deceased government servant. If the respondents are not having
such sensitivity to understand expediency of a family pension case, this
Court is left with no option but to draw an inference that whatever
qualification was with Sh. Dharmendra Barath, that was adequate and
genuine to be appointed as Teacher Gr.III. As said above, the
appointment given to late Sh. Barath was regular as per the Rule 25 of
the Rules of 1959, and as such, the petitioners are entitled for family
5
pension as per provisions of Rule 268-B(i) of the Rajasthan Service Rules.
No just and valid reason is available with the respondents to deny family
pension and all other death-cum-retiral benefits to the petitioners being
legal heirs of late Sh. Dharmendra Barath.
Accordingly, this petition for writ is allowed. The petitioners are
declared entitled to receive family pension and all other death-cum-
retiral benefits being legal heirs of late Sh. Dharmendra Barath. The
respondents are directed to extend the benefits as aforesaid to the
petitioners within a period of three months from today. They are also
required to pay the arrears accruing in favour of the petitioners within
the period aforesaid. No order as to cost.
(GOVIND MATHUR), J.
Jgoyal’