IN THE HIGH COURT OF KERALA AT ERNAKULAM
OP.No. 3253 of 2000(K)
1. VASANTHA SHANKAR
... Petitioner
Vs
1. NATIONAL BANK FOR AGRL. & RURAL DEVEL,
... Respondent
For Petitioner :SRI.P.K.ASHOKAN
For Respondent :SRI.K.THANKAPPAN, ADDL.CGSC
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :17/02/2009
O R D E R
S. SIRI JAGAN, J.
------------------------------------
O.P. No. 3253 OF 2000
----------------------------------------
Dated this the 17th day of February, 2009
JUDGMENT
The petitioner’s husband, who was an employee of the
respondent bank retired from the service on 31.3.1986. On such
retirement, he received his Provident Fund amount on 16.9.1986.
Thereafter, he expired on 3.11.1989. As per rule 31 of the
National Bank for Agriculture and Rural Development Pension
Regulations 1993, pension could be given to retired employees
provided they refund the Provident Fund contributions made by
the bank in respect of that employee with 6% interest.
Accordingly, for payment of family pension, the petitioner was
directed to refund an amount of Rs.97,549.50/- as the amounts
due towards refund of Provident Fund contributions with 6%
interest. The petitioner paid that amount and obtained family
pension. The petitioner now contends that the recovery of the
said amount from the petitioner is illegal and therefore the same
should be refunded to the petitioner. The petitioner therefore
seeks the following reliefs:
O.P.No.3253/200 2
“(i) declare clause 31 of National Bank for
Agriculture and Rural Development Pension
Regulations 1993, making the payment of pension
subject to the refunding National Bank’s contribution
to Provident Fund including interest received from
the National Bank together with simple Interest at
the rate of 6% per annum from the date of
withdrawal till the date of repayment illegal and
invalid.
(ii) issue a writ of mandamus or any other
appropriate writ or direction directing the
respondents to refund an amount of Rs.97,905.70/-
which was remitted by the petitioner on 7.4.1999″.
The petitioner’s contention is that the condition to re-pay the
Provident Fund contributions for being eligible for pension is
arbitrary and unreasonable.
2. I have considered the contentions of the parties.
3. I am of opinion that after having refunded the
Provident Fund contributions as per Clause 31 of the
Regulations and having obtained the family pension, the
petitioner cannot, thereafter, turn around and challenge the
Clause claiming that she is not liable to refund the amount.
She cannot have the best of both worlds. She can either have
the Provident Fund benefits or the pension. Further she
becomes eligible for pension only as per the Regulations and
the petitioner cannot claim pension as per the Regulations and
O.P.No.3253/200 3
challenge the conditions imposed for becoming eligible for such
pension.
In the above circumstances, I do not find any merit in the
original petition and accordingly, the same is dismissed.
S. SIRI JAGAN, JUDGE
Acd