High Court Punjab-Haryana High Court

Veer Bhan vs State Of Haryana And Others on 1 September, 2009

Punjab-Haryana High Court
Veer Bhan vs State Of Haryana And Others on 1 September, 2009
Civil Writ Petition No.4368 of 2009                          :1 :

IN THE HIGH COURT OF PUNJAB AND HARYANA AT CHANDIGARH


                    DATE OF DECISION: SEPTEMBER 01, 2009


Veer Bhan

                                                       .....Petitioner

                           VERSUS


State of Haryana and others

                                                       ....Respondents

CORAM:- HON'BLE MR.JUSTICE RANJIT SINGH



1. Whether Reporters of local papers may be allowed to see the judgement?
2. To be referred to the Reporters or not?
3. Whether the judgment should be reported in the Digest?




PRESENT:            Mr. N.D.Achint, Advocate,
                    for the petitioner.

                    Mr. Yashwinder Singh, AAG, Haryana,
                    for the State.

                                  ****

RANJIT SINGH, J.

How unreasonable the Government functionary can be,

may be noticed from this case. Veer Bhan is an unfortunate

husband of Pushpa Lata, who while working as S.D.C. under

respondent No.2, had died after prolonged illness. She was

paralysed. Prior to her death, she had sought voluntarily retirement

on attaining the age of 54 years in the year 2004. Since she was

suffering from paralysis, she could not visit the office to sign the
Civil Writ Petition No.4368 of 2009 :2 :

papers. The necessary documents for release of retiral benefits also

remained pending due to non-sanction of sick leave for the period

she could not attend the office. On 13.3.2007, a request was made to

respondent No.2 to give details of necessary formalities required to

be completed for grant and release of the retiral benefits. Pushpa

Lata, however, died on 9.5.2007.

An application for commutation of pension was submitted

but was returned on 17.9.2008 by observing that the petitioner had

expired on 9.5.2007 before sending the application. What could the

husband do?. He was in no position to make his wife sign as she was

no more. He is a legal heir entitled to the pensionary claims. The

petitioner served a legal notice which was rejected on 24.11.2008. It

is stated that late Pushpa Lata never applied for commutation of

pension before her death and, thus, the petitioner, who is a husband,

is not entitled to the commuted value of the pension under Rule

11.16 of Punjab CSR Vol.-II as applicable to Haryana.

What an attitude by a welfare State. Instead of realising

their responsibility to pay the retiral benefits to the legal heir-husband

of late Pushpa Lata, the respondents would choose the contest the

writ petition as well. It is conceded that Pushpa Lata had sought

voluntarily retirement from the service on 31.7.2006, which was

allowed. It is also conceded that she had an option to commute for a

lump-sum payment of any portion, not exceeding 40% of eligible

pension. It is then stated that the commutation value could be

released if the application was submitted within one year from the

date of retirement. It is then pointed out that the late wife of the

petitioner sought voluntarily retirement on 31.7.2006 and she expired
Civil Writ Petition No.4368 of 2009 :3 :

on 9.5.2007 before signing and submitting the application for

commutation value of pension. It is also pointed out that the

application was signed and submitted by her husband (the petitioner)

after the death of his wife and, thus, he is not entitled for commuted

value of the pension. Reference is made to Rule 11.16 of Punjab

CSR Vol.-II, which reads as under:-

“If the petitioner dies on or after the day on which

commutation became absolute but before receiving the

commutation value, this value shall be paid to his heirs.”

How the provisions of Rule 11.16 can be invoked to deny

payment of commuted value of the pension is not understood. This

rule rather makes a provision for payment of commuted value of

pension to the heirs. If a pensioner dies on or after the day on which

the commutation became absolute but before receiving the

commutation value, the same shall be paid to his heirs. The wife of

the petitioner retired from service on 31.7.2006. She expired on

9.5.2007. She was entitled to receive the commutation after her

retirement on 31.7.2006 and she died before receiving the commuted

value. This value, thus, is to be paid to her heirs. That seems to be

the operation of this rule. How this is being invoked to deny payment

of commuted value to the petitioner really cannot be appreciated.

The respondents instead of helping a person who has lost his wife

after illness, have created one problem or the other for him. It cannot

be denied that petitioner, being a legal heir, is entitled to receive the

pensionary benefits due to his late wife.

Even after two years, he is still seeking release of
Civil Writ Petition No.4368 of 2009 :4 :

pensionary benefits. He is forced to approach the court as well. After

the death of the wife, the person who is eligible to claim the benefit,

would be so entitled to seek and sign the necessary documents.

Surely, a dead person cannot come alive to sign documents.

Instances would be many where an employee dies suddenly or

accidentally. He would not be expected to leave signed documents

for release of benefits. Surely such documents would be signed by a

heir, who is entitled to receive benefits. The objection on this ground

to deny this payment of commuted value certainly appears

misconceived. The wife of the petitioner was paralyzed. The record

would show that she was unconscious and right thumb impression

had earlier been obtained by Sub Divisional Officer. The

respondents should see reasons and be not rigid. It will be highly

unfair on their part to deny release of such like benefits on such like

pretexts, which would not appeal to logic or sense of justice. A rule

position also is supporting the view that the petitioner can claim

commutation. If an heir is entitled to receive some benefit, he would

certainly be entitled to sign for the grant or release of such benefit.

The objection of the respondents is frivolous and misconceived and,

thus, cannot be sustained.

The writ petition is, therefore, allowed. Respondents are

directed to treat the application submitted by the petitioner for grant

of commuted value of pension to be valid application and thereafter

release the said benefit and other benefits due to the petitioner within

a period of two months from the date of receipt of copy of this order.

Since the petitioner has been unnecessarily made to file this petition,

which would have been a cause of mental harassment and agony
Civil Writ Petition No.4368 of 2009 :5 :

for him after the death of his wife, he is held entitled to exemplary

costs, which is assessed as Rs.20,000/-.

September 01, 2009                           ( RANJIT SINGH )
ramesh                                            JUDGE