Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 7, Cited by 0]

Madras High Court

The Commissioner Office Of The Regional ... vs Ariyamala And The General Manager ... on 1 April, 2002

Equivalent citations: (2002)2MLJ422

Author: P.D. Dinakaran

Bench: P.D. Dinakaran

JUDGMENT
 

  P.D. Dinakaran, J. 
 

1. Heard.

2. The appellant is the first defendant in O.S.No.876 of 1990, filed by the first respondent for a permanent injunction restraining the first defendant from stopping the family pension and recovering the pension amount by letter dated 14.6.1990.

3. For the purpose of convenience, the parties are arrayed as per their rank in the suit.

4. The plaintiff laid the suit in O.S.No.876 of 1990 before the learned Principal District Munsif, Pondicherry, alleging that she got married to one Subramanian, son of Rangasamy, an employee under the second defendant-mill, and begot four children, viz., Murugasamy, Gunavathy, Murthy and Vellayan. According to the plaintiff, her husband, Subramanian, son of Rangasamy, died on 28.10.1978, when he was in service under the second defendant-mill, and therefore, she was given employment on compassionate ground. Unfortunately, she lost her first son Murugasamy in the year 1979. But after the death of her husband on 28.10.1978, she was paid family pension under the provisions of the Employees' Provident Funds (Family Pension Fund and Deposit Linked Insurance Fund) Act, 1952. However, without any reason, the first defendant stopped the pension from January, 1990, and communicated a proceedings dated 14.6.1990, conveying that the family pension was stopped from 1.1.1990, as she had re-married one Subramani, son of Govindasamy. Hence, she filed the above suit.

5. The first defendant resisted the suit, contending that the plaintiff re-married one Subramani, son of Govindasamy, as per the registered deed dated 11.3.1981, marked by the first defendant as Ex.B4 and also marked as a Court document viz., Ex.X2.

6. Upon the above rival contentions, the learned Principal District Munsif, Pondicherry, framed the following issues:

i. Whether the plaintiff is having prima facie case over the suit claim?
ii. Whether any injury would be caused to the plaintiff, if an order of permanent injunction as prayed by her is not granted in her favour?
iii. Whether the balance of convenience is in favour of the plaintiff?

7. To substantiate her claim, the plaintiff examined herself as P.W.1 and also examined one Thiru Kumar, a mill worker -- an independent witness as P.W.2, as well as one Kanagavalli, the wife of Subramani, son of Govindasamy, as P.W.3, and marked 13 documents as Ex.A1 to A13.

8. On behalf of the first defendant, Ex.B4, viz., deed dated 11.3.1981, alleged to have been executed between the plaintiff and Subramani, son of Govindasamy, was marked, which is the same as that of the document marked through the Court, viz., Ex.X2, a certified copy of the registered deed 11.3.1981.

9. Appreciating the evidence, both documentary and oral, and holding that the plaintiff had re-married one Subramani, son of Govindasamy after the death of her husband Subramanian, son of Rangasamy, as per the registered deed dated 11.3.1981, the learned Principal District Munsif, Pondicherry, by a decree and judgment dated 13.3.2000 made in O.S.No.876 of 1990, dismissed the suit.

10. However, on appeal in A.S.No.77 of 2000, the learned Additional District Judge, Pondicherry, by judgment and decree dated 29.6.2001, reversed the said decree and judgment of the learned Principal District Munsif, Pondicherry, dated 13.3.2000 made in O.S.No.876 of 1990 and allowed the appeal, holding that the registered deed dated 11.3.1981 has not been proved in a manner known to law, and therefore, rejected the contention of the first defendant that the plaintiff had re-married one Subramani, son of Govindasamy, as per the registered deed dated 11.3.1981, after the death of her husband, viz., Subramanian, son of Rangasamy, and consequently, decreed the suit in O.S.No.876 of 1990, as prayed for. Hence the above second appeal.

11.1. Mr. V. Vibhishanan, learned counsel appearing for the appellant, seriously contends that the civil Court has no jurisdiction to decide on the liability of the defendants under the provisions of the Employees' Provident Funds and Miscellaneous Provisions Act, 1952, in view of Section 7A(4) of the Employees' Provident Funds and Miscellaneous Provisions Act, 1952, which reads as follows:

7A. Determination of moneys due from employers.
(1) .....
(2) .....
(3) .....
(4) Where an order under sub-section (1) is passed against an employer ex-parte, he may, within three months from the date of communication of such order, apply to the officer for setting aside such order and if he satisfies the officer that the show cause notice was not duly served or that he was prevented by any sufficient cause from appearing when the inquiry was held, the officer shall make an order setting aside his earlier order and shall appoint a date for proceeding with the inquiry:
Provided that no such order shall be set aside merely on the ground that there has been an irregularity in the service of the show cause notice if the officer is satisfied that the employer had notice of the date of hearing and had sufficient time to appear before the officer.
Explanation. -- Where an appeal has been preferred under this Act against an order passed ex parte and such appeal has been disposed of otherwise than on the ground that the appellant has withdrawn the appeal, no application shall lie under this sub-section for setting aside the ex parte order. "
In this regard, Mr. V. Vibhishanan, learned counsel for the appellant, places reliance on the decision in UNION OF INDIA V. NARAYAN reported in 1989 LAB.I.C. 854.
11.2. Mr. V. Vibhishanan, learned counsel for the appellant, also contends that the plaintiff is not entitled for family pension benefit under the provisions of the Employees' Provident Funds and Miscellaneous Provisions Act, 1952, read with the Employees' Family Pension Scheme, 1971. Proviso 29 of the Employees' Family Pension Scheme, 1971 reads as follows:
" Family Pension to whom payable. -- Subject to the provisions of paragraph 28 of this Scheme, the family pension is payable--
(a) to the widow or widower up to the date of death or re-marriage whichever is earlier;
(b) failing (a), to the children in the order of their birth and the younger of them shall not be eligible for family pension unless the elder next above him or her has become ineligible for the grant of family pension;

Provided that in the case of the male child, the family pension shall be payable up to the age of 25 years and in the case of female child, family pension shall be payable up to the age of 25 years or her marriage, whichever is earlier.

The family pension shall not be paid to more than one person at a time.

NOTES.-- (i) In cases where there are 2 or more widows, family pension shall be payable to the eldest surviving widow. On her death, it shall be payable to the next surviving widow, if any. The term "eldest" would mean seniority with reference to the date of marriage.

(ii) In the event of re-marriage or death of the widow or widower, the pension will be granted to the minor children through their natural guardian. In disputed cases, however, payments will be made through a legal guardian. "

12. Per contra, Mr. K.V. Subramanian, learned counsel appearing for the first respondent, brought to my notice that the plea regarding the bar of jurisdiction was not raised by the appellant before the Courts below, and in any event, Ex.B4, the registered deed dated 11.3.1981, cannot, by itself, be a proof to hold that the plaintiff had re-married Subramani, son of Govindasamy after the death of her husband Subramanian, son of Rangasamy on 28.10.1978. In any event, it is contended that living together as husband and wife, by itself, would not confer the status as husband and wife, as held in SURJIT KAUR V. GARJA SINGH .

13. I have given my careful consideration to the submissions of both sides.

14. It is true that K.A. Swami, J., (as he then was), in UNION OF INDIA V. NARAYAN reported in 1989 LAB.I.C. 854, has held that the determination of liability of the employer under Section 7A of the Employees' Provident Funds and Miscellaneous Provisions Act, 1952, cannot be gone into in a civil proceedings, as the civil suits are barred to decide such issues impliedly that are governed under Section 7A of the Employees' Provident Funds and Miscellaneous Provisions Act, 1952, which deals with the determination of dues from the employer. K.A.Swami, J. (as he then was), in this regard, has held as follows:

" Thus all the trappings of a judicial proceeding are grafted into the process of determination to be made under S. 7A(1) of the Act. Even thereafter, if the employer feels aggrieved by the order it is open to him to challenge the same under Art.226 or 227 or both of the Constitution. The bar contained in sub-sec.(4) of S. 7A of the Act has to be appreciated in the background of the object of the Act. The Act is a beneficial legislation and it is intended to serve interest of the employees. Even after the determination is made after holding a due enquiry under S. 7A of the Act to the effect that the provisions of the Act are attracted and the employer is liable to deposit the amount as per the provisions of the Act, and such a determination in spite of the provisions contained in sub-sec.(4) of S. 7A of the Act, is held to be open to challenge by seeking relief in a civil court either in the form of an injunction or declaration, it will be nothing but defeating the very Act itself inasmuch as the enforcement authority will not be able to enforce the Act, until the proceeding before a civil Court attains finality; which, having regard to several stages including an appeal and further appeal have to be covered, before it attains finality, is possible only after a decade or two and by that time many of the employees would be either out of employment or have left the world for ever. Keeping this aspect in view and also the fact that an aggrieved employer has a remedy against the order passed under S. 7A of the Act under Arts 226 or 227 of the Constitution, the Parliament in its wisdom has excluded the jurisdiction of a Civil Court and has issued statutory injunction that the order made under S. 7A of the Act shall not be questioned in any court of law. A party cannot be allowed to over-come or avoid such a statutory injunction by seeking a prayer in a civil Court in such a manner so as to make it appear that apparently the order passed under S. 7A of the Act is not challenged; though in effect and in substance the relief, if granted would result in nullifying the order passed under S. 7A of the Act. Therefore having regard to the fact that, in the instant case, if the decree as prayed for is granted, it results in setting aside or nullifying the order passed under S. 7A of the Act, the Civil Court has no jurisdiction to grant such a relief. "

15. The issue raised in the above suit is not with regard to the determination of money due from the employer, which is governed under Section 7A of the Employees' Provident Funds and Miscellaneous Provisions Act, 1952, but the one as to the status of the plaintiff as the wife of Subramanian, son of Rangasamy, that entitles her to claim the family pension under the Employees' Family Pension Scheme, 1971. Clause 21 of the Scheme, admittedly, applies to the widow, and disqualifies the widow in the event of her re-marriage. But what is pertinent to be decided is that whether the plaintiff had re-married Subramani, son of Govindasamy, as alleged by the first defendant based on Ex.B4, a registered document.

16. The learned Additional District Judge, Pondicherry, in his detailed discussion, appreciating the evidence, both oral and documentary evidence, especially that of P.W.3, who is nonetheless the wife of Subramani, son of Govindasamy, the so-called second husband of the plaintiff, has disbelieved the marriage between the plaintiff and Subramani, son of Govindasamy, which is purely a question of fact, but not a question of law.

17. That apart, the Apex Court in SURJIT KAUR V. GARJA SINGH , has held that as early as in B.S.LOKHANDE v. STATE OF MAHARASHTRA , the bare fact of a man and a woman living as husband and wife does not, at any rate, normally give them the status of husband and wife even though they may hold themselves out before society as husband and wife and the society treats them as husband and wife. The above ratio was also subsequently upheld by the Apex Court in SURJIT KAUR V. GARJA SINGH , holding that living together as husband and wife, by itself, would not confer a status of husband and wife.

18. If the facts are tested in the teeth of the above ratio laid down by the Apex Court, I have no hesitation to hold that the factum of marriage between the plaintiff and Subramani, son of Govindasamy after the death of her husband Subramanian, son of Rangasamy, merely based on the document marked as Ex.B4 has not been proved. If that be so, the refusal to pay the family pension to the plaintiff from 1.1.1990 as per the letter dated 14.6.1990, in my considered opinion, is held to be illegal, as rightly held by the learned Additional District Judge, Pondicherry. Hence, P.D. DINAKARAN, J. finding no substantial question of law, this second appeal is dismissed. No costs. Consequently, C.M.P.No.2551 of 2002 is also dismissed.