JUDGMENT
Pradeep Nandrajog, J.
1. Petitioner is the wife of late Shri Inder Jeet Singh. On 6th October, 1998 while late Sh. Inder Jeet Singh was working as a salesman at the liquor vend operated by respondent No. 1, an attempt to commit dacoity took place at the liquor vend. Late Sh. Inder Jeet Singh fought the armed dacoits. The dacoity was, thus, avoided due to the act of late Sh. Inder Jeet Singh. Unfortunately, he received two bullet injuries in his backbone as a result of which he died.
2. Grievance of the petitioner is that her husband, who was an employee of respondent No. 2 i.e. the Excise Commissioner, Government of NCT Delhi was entitled to benefits under the CCS [Extra Ordinary Pension Rules] coupled with the Government of India OM No. 45/55/97-P and PW (c) dated 11.9.1998. Since he was absorbed under respondent No. 1 with his service conditions protected, petitioner was entitled to relief from respondent No. 1.
3. It is not disputed that as per the said Office Memorandum, a Government employee who dies in special circumstances such as attack by or during action against extremists and anti-social elements while in course of duty is entitled to an ex-gratia lump sum of Rs. 5 lakhs.
4. Petitioner received an ex-gratia lump sum of Rs. 1. lakh from DTTDC i.e. respondent No. 1. She made a prayer that ex-gratia compensation payable to her was Rs. 5 lakhs under the office memorandum noted above. Respondent No. 1 took a stand that husband of the petitioner was an employee of respondent No. 2 and was on deputation under it and, therefore, respondent No. 1 was not liable to pay any ex-gratia compensation. It was stated that the sum of Rs. 1 lakh paid us ex-gratia compensation was an act of benevolence.
5. Present petition was filed by the petitioner claiming the balance sum of Rs. 4 lakhs as ex-gratia compensation. The claim was based on the CCS [Extra Ordinary Pension Rules] and the Government of India OM dated 11.9.1998.
6. In the counter affidavit filed by respondent No. 1 it reiterated its stand. As per the said respondent, petitioner’s husband was the employee of respondent No. 2.
7. As per the stand of respondent No. 2, husband of the petitioner wars sent on deputation to respondent No. 1 on 14.5.1989. His services were permanently placed at the disposal of respondent No. 1. Terms of transfer were as per letter dated 2.4.1998. Thus, as per respondent No. 2, with effect from 2.4.1998, husband of the petitioner became an employee of DTTDC.
8. Letter dated 2.4.1998 records as under :
“To
The Manager (Personnel)
Delhi Tourism and Trpt. Development Corp. Ltd.
18-A, DDA SCO-Complex,
defense Colony, Post Box No. 3613,
New Delhi-110024.
Sub:
Concurrence of Finance Deptt., Govt. of NCT of Delhi regarding settlement of terms and conditions of service of Salesmen and Chowkidars number 26 and 5 respectively.
Sir,
I am directed to convey the concurrence of Finance Department regarding settlement of terms and conditions of service of the salesmen and chowkidars numbering 26 and 5 respectively which are as follows:
1. The Staff of Excise Deptt. transferred to DTTDC along with the country liquor scheme in 1989 be absorbed from the date of actual transfer of the scheme i.e. 15.5.89.
2. Delhi Govt. through Excise Deptt. will give all pensionary and other retirement benefits up to date of the transfer of the scheme i.e. [up to 14.5.89] directly to the employees.
3. The General Provident Fund contributions remitted by DTTDC to the Excise Deptt. till date shall be refunded to DTTDC along with accrued interest thereon.
4. DTTDC will provide all service benefits including the benefits of seniority of these employees from the date of their absorption in DTTDC.
5. The inter-se-seniority of absorbed officials shall be determined as per their seniority in Excise Deptt.
6. From the date of absorption the employees shall be governed by service rules of Delhi Tourism and Trpt. Development Corporation in force and as amended from time to time,
7. Where the death of an employee occurred after the date of transfer of the scheme to DTTDC all such cases, all claims shall be settled on case to case basis.
Since the Finance Department has accorded approval and concurrence, you are therefore requested to kindly take action immediately to settle the service matters on above lines.
Yours faithfully,
V.K. Kandpal
Distt. Excise Officer (Admn)”
9. Respondent No. 1 took up a stand that this was a letter written unilaterally by respondent No. 2 and was not binding on it.
10. Employees of respondent No. 2 who had proceeded on deputation under respondent No. 1 with effect from 15.5.1989 were facing a problem as they were not being made aware as to who their employer was. Said employees had filed a writ petition being WP (C) No. 753/2000, Sumer Singh and Ors. v. S. and Ors., in this Court. Various orders were issued in that Court directing respondents 1 and 2 herein to sort out the matter. On 1.9.2003 following letter was written by respondent No. 1.
“The Collector of Excise
Office of the Excise Commissioner
Govt. of NCT of Delhi, Delhi.
Sub:
Absorption of Salesman in Liquor Trade on transfer from Excise Office to DTTDC is willing to absorb the officials transferred along with Country Liquor Scheme on the following terms and conditions :
Sir,
Reference discussions in the chamber of Excise Commissioner on the above cited subject, DTTDC is willing to absorb the officials transferred along with Country Liquor Scheme on the following terms and conditions:
1. DTTDC will be able to absorb these officials w.e.f. 1.9.2000 i.e. w.e.f. the dates these officials have opted to become the member of Contributory Provident and Miscellaneous Fund Act, 1952. The Corporation will however be willing to pay leave salary, pension contribution for the period from 15.5.89 to 31.8.2000 as soon as a demand is received from the Excise Department, Govt. of NCT to grant pensionary benefits up to 31.8.2000 as considered during the course of discussions.
2. The Corporation will finalise the seniority of these officials as a separate cadre based on their inter-se seniority in the Excise Department. They will be considered for promotions at par with other employees of the Corporation in the similar grade and in the same proportion in which the employees of DTTDC have been granted promotion after 15.5.89 subject to their fulfillling recruitment rules in a broad manner. However, approval for creation of additional vacancies, if any for this purpose will be conveyed by Delhi Government.
3. Besides this they will also be granted financial up gradation on completion of 8/10 years of service if eligible under the scheme after the date of implementation of scheme in line with the other employees of the Corporation.
Hope you will find the above in order. Thanking you,
Yours truly,
(S.P. Singh)
General Manager”
11. Notwithstanding the issues of the letter dated 1.9.2003, procedural wrangles are holding up the adjudication WP(C) No. 753/2000.
12. For the purposes of the present petition what is relevant is that DTTDC has decided to absorb all the persons who were posted under it on deputation with effect from 15.5.1989. It is true that in the letter dated 1.9.2003, it is stated that these officers will be absorbed with effect from 1.9.2000 but at the same time it is written by the Corporation that it will pay pension contribution for the period from 15.5.1989 to 31.8.2000. It is also admitted by the Corporation that these employees would be considered for promotion at par with other employees of the Corporation with effect from 15.5.1989.
13. It is pertinent to note that respondent No. 1 has agreed to pay the pension contribution form 15.5.1989 to 31.8.2000. It be noted that with effect from 1.9.2000, the employees stand absorbed under respondent No. 1. The effect would be that from 15.5.1989 to 31.8.2000, pension contribution of the employees would be paid by respondent No. 1 to respondent No. 2 but since these employees have been absorbed by respondent No. 1 with effect from 1.9.2000, it has to be repaid by respondent No. 2 to respondent No. 1 Mere paper entries have to be done.
14. Letter dated 1.9.2003 of respondent No. 1 is clear that the pensionary benefits with effect from 15.5.1989 to 31.8.2000 have to be borne by it. Thereafter with effect from 1.9.2000, the said pensionary benefits have to be again borne by respondent No. 1.
15. It was a term of deputation of all the employees transferred that they would be entitled to all service benefits including pensionary benefits. The deceased died while working at the vend of DTTDC i.e. respondent No. 1. He died on 6th October, 1998. Since respondent No. 1 has taken upon itself to pay the pension contribution with effect from 15.5.1989 to31.8.2003, said respondent is liable to pay the ex-gratia compensation to the family of the deceased. Even otherwise, on general principles of law since the deceased died while performing duties for respondent No. 1 at the liquor vend of respondent No. 1, further, he died while protecting the property of respondent No. 1, said respondent must compensate the family of the deceased.
16. Mandamus is accordingly issued to respondent No. 1 to pay to the petitioner the further sum of Rs. 4,00,000/- as ex-gratia lump sum compensation to make up the figure of Rs. 5,00,000/-.
17. Needful be done within a period of four weeks from today. I am refraining from awarding any interest to the petitioner because the respondent No. 1 has given compassionate appointment to the elder son of the deceased. No costs.