High Court Punjab-Haryana High Court

Vidya Devi vs Union Of India And Others on 21 July, 2009

Punjab-Haryana High Court
Vidya Devi vs Union Of India And Others on 21 July, 2009
C.W.P. No.9371 of 2008                                               -1-

     IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                     CHANDIGARH


                                           C.W.P. No.9371 of 2008
                                        Date of decision:21.07.2009.


Vidya Devi                                                   ...Petitioner

                                 Versus

Union of India and others                                ...Respondents


CORAM: HON'BLE MR. JUSTICE JASBIR SINGH

Present:      Mr. Rajeev Anand, Advocate,
              for the petitioner.

              Mr. R.K.Chugh, Advocate,
              for respondent Nos.1 and 2.

              Mr. Anil Sharma, Addl. A.G., Punjab,
              for respondent No.3.
                                   *****

JASBIR SINGH, J. (ORAL).

This writ petition has been field by widow of a freedom

fighter namely Shri Bant Ram, to quash order dated 23.08.2006 (P-9),

vide which restoration of freedom fighter’s pension was declined to her.

It is apparent from the records that under Freedom Fighters

Pension Scheme, 1972, provisional pension was sanctioned in favour of

Shri Bant Ram on 15.01.1975 (P-3). That order was passed by taking

note of two certificates, dated 16.12.1973 and 29.03.1974 (P-1 & P-2),

issued by Ex.MLAs namely, Pt. Bishan Nath and Shri Surrendra Nath

Khosla. In these certificates, it was specifically mentioned that

Shri Bant Ram had actively participated in `Quit India Movement’ in

1942. He was arrested at Lahore for the same. He remained

imprisoned with them for about 8 months. Thereafter, it appears that

payment of freedom fighter pension was stopped on 13.04.1976 (P-4).
C.W.P. No.9371 of 2008 -2-

The Union of India, floated `Swantantrat Sainik Samman

Pension Scheme, 1980′. Shri Bant Ram staked his claim to get pension

under this Scheme also. His case was recommended by the State

Government, vide letter dated 03.07.1984 (P-6). In the meantime, Shri

Bant Ram died on 25.06.1986. Thereafter, the petitioner (widow), who

was dependent upon Shri Bant Ram, started her efforts to get pension,

permissible under the Scheme mentioned above. She came to this

Court, by filing CWP No.13482 of 2006, which was disposed of on

14.12.2008, by passing the following order : –

“Along with written statement filed by respondent

No.1 a copy of the order dated August 23, 2006 has been

appended, whereby the claim of the petitioner for grant of

pension under the Swatantrata Sainik Samman Pension

Scheme has been rejected.

The learned counsel for the petitioner states that the

present writ petition be dismissed as withdrawn with liberty

to the petitioner to challenge the aforesaid order Annexure

P-1, in accordance with law.

                          Dismissed   as   withdrawn    with   liberty    as

            aforesaid."

She has filed this writ petition to lay challenge to the order

dated 23.08.2006 (P-9), vide which her claim to get pension under the

aforementioned scheme was rejected. To decline claim of the petitioner

in the impugned order, it was stated as follows: –

“i) Your client has failed to produce any primary

evidence in support of his claimed suffering.

ii) Your client has failed to produce a Non-Availability of

Record Certificate (NARC) from the concerned
C.W.P. No.9371 of 2008 -3-

authority, which is a pre-requisite for secondary

evidence to the considered, where the records of the

relevant period are not available.

iii) Notwithstanding the above, he co-prisoner certificate

issued by one Shri Puran Chand, was found to be

unacceptable, as his own suffering was less than the

minimum period of 1 years, as required under the

provision of the pension scheme.

iv) Since then, no certificates/documents have ever

been received from Shri Bant Singh/Smt. Vidya Devi,

nor from the State Government.

v) He has failed to submit any acceptable evidentiary

evidence in support of his claimed participation in the

freedom struggle, as required under the provisions of

the Samman Pension Scheme.”

Counsel for the petitioner states that once case of the

petitioner has been recommended by the State Government, the

authorities were not justified to say that she was not eligible to get

pension, as per the Scheme. He has specifically stated that earlier,

when application was moved by Shri Bant Ram to get pension, two

certificates issued by Ex.MLAs were put on record. When second

application was moved, similar certificates were again put on record,

one by Puran Chand and second by Som Parkash, who suffered

imprisonment with her husband. By referring to above said fact,

counsel for the petitioner states that there was sufficient compliance to

the provisions of the Scheme.

It is necessary to mention here that as per Scheme of

1980, claim to get pension can be staked only by producing primary
C.W.P. No.9371 of 2008 -4-

evidence or secondary evidence. In the Scheme, secondary evidence

has been defined as under:-

“Secondary evidence: In case records of the relevant

period are not available, secondary evidence in the form of

2 co-prisoner’s certificates (CPC) from freedom fighters

who have proven jail suffering of a minimum 1 year and

who were with the applicant in the jail could be considered

provided the State Government/Union Territory

Administration concerned, after due verification of the claim

and its genuineness certifies that documentary evidence

from official records in support of the claimed suffering are

not available. In case the certifier happens to be a sitting

or ex-MP or ex-MLA, only one certificate in place of the two

is required.”

It is further mandated that the State Government is required

to give a certificate, after verifying the documents, that the relevant

record, to support the evidence, is not available.

It is apparent from the record that the case for grant of

pension to the petitioner was recommended by the State Government,

vide letter dated 03.07.1984, by taking note of affidavit of Shri Bant Ram

and certificates issued by his co-prisoners. At that relevant time, when

recommendation was made, it was incumbent upon the State

Government to further certify that the record, to support claim put up by

Shri Bant Ram and regarding facts mentioned in the certificates, of his

co-prisoners, was not available, but that was not done, which resulted

into passing of order Annexure P-9. Certificates, earlier issued by two

Ex.MLAs, when provisional pension was granted in favour of Shri Bant

Ram, and two more certificates annexed with the second application,
C.W.P. No.9371 of 2008 -5-

were available with the State Government. Under these circumstances,

it was necessary for the State Government to verify the facts regarding

non availability of the record also, as envisaged under the Scheme.

The officers concerned have failed to act properly, which has dragged

the petitioner into litigation for the last so many years.

In view of facts mentioned above, this writ petition is partly

allowed. Order Annexure P-9 is set aside and directions are issued to

the State Government of Punjab to take note of two certificates put on

record by Shri Bant Ram (P-1 and P-2), when provisional pension was

granted to him and two more certificates which were brought on record,

when second application was moved and then, after verifying a fact that

the record is not available, as is necessary under the Scheme,

recommend case of the petitioner to the Central Government for

sanction of pension. On receipt of recommendation, the respondent

Nos.1 and 2 are directed to sanction pension to the petitioner, as per

Scheme. Arrears be also paid.

Counsel for the petitioner is directed to supply photocopies

of all the four certificates, already furnished to respondent No.3, to

process her case. Respondent No.3 is directed to do the needful, within

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

Disposed of.




July 21, 2009.                                       ( JASBIR SINGH )
vinod                                                        JUDGE