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 5, Cited by 2]

Bombay High Court

Union Of India Through General Manager ... vs Smt. Chhotibai Chaudhary Wd/O Nandlal ... on 12 July, 2017

Author: Vasanti A Naik

Bench: Vasanti A Naik

 1207WP1972.13-Judgment                                                                       1/10


              IN THE HIGH COURT OF JUDICATURE AT BOMBAY
                        NAGPUR BENCH, NAGPUR.

                      WRIT PETITION NO.  1972  OF    2013


 PETITIONERS :-                 1. Union   of   India,   through   General   Manager,
                                   Central Railway (Original respondent No.2)

                                2. Divisional   Railway   Manager,   Central
                                   Railway, Nagpur. (Original respondent No.1)

                                         ...VERSUS... 

 RESPONDENT :-                   1. Smt. Chhotibai  Chaudhary   wd/o  Nandlal
 Original Applicant                 Bansilal   Chaudhary,   aged   about   64   years,
                                    occupation   -   not   known,   resident   of
                                    Chaudhary   Mohalla,   New   Babulkheda,
                                    Nagpur. 

 ---------------------------------------------------------------------------------------------------
                    Mr.M.M.Agnihotri, counsel for the petitioners.
                    Mrs. K. Anuradha, counsel for the respondent.
 ---------------------------------------------------------------------------------------------------


                                        CORAM : SMT. VASANTI    A    NAIK & 
                                                    ARUN  D. UPADHYE
                                                                     ,   JJ.

DATED : 12.07.2017 O R A L J U D G M E N T (Per Smt.Vasanti A Naik, J.) By this writ petition, the petitioners challenge the order of the Central Administrative Tribunal, dated 02/08/2012, allowing the original application filed by the respondent and directing the petitioners to grant compassionate allowance to the respondent in view of rule 65 of the Railway Services (Pension) Rules, 1993.

::: Uploaded on - 15/07/2017 ::: Downloaded on - 16/07/2017 00:14:32 :::

1207WP1972.13-Judgment 2/10

2. Few facts giving rise to the writ petition are stated thus :-

The respondent is the widow of Nandlal Chaudhary, who was working as boiler maker with the petitioners. Nandlal Chaudhary was removed from service on the charge of absenteeism in the year 1988. After the charge of unauthorized absence was proved against Nandlal and he was removed from service in 1988, Nandlal did not take any steps to challenge the said order of removal till he filed an original application before the Central Administrative Tribunal in the year 2003. The tribunal held that it was not possible to consider quashing and setting aside the order of removal in the original application that was hopelessly barred by time. The tribunal however permitted Nandlal to make a representation to the petitioners and directed the petitioners to decide the same. The representation of Nandlal was duly considered and rejected by the petitioners by the order dated 03/03/2005. In the meanwhile, Nandlal expired in December, 2004 and since the respondent was of the view that compassionate allowance could have been granted under rule 65 of the Railway Services (Pension) Rules, 1993, she filed an original application before the tribunal bearing Original Application No.2051 of 2008. On a consideration of rule 65 of the Rules of 1993, the tribunal allowed the application filed by the respondent and held that Nandlal was entitled to compassionate allowance till his death and his family was also entitled to the same ::: Uploaded on - 15/07/2017 ::: Downloaded on - 16/07/2017 00:14:32 ::: 1207WP1972.13-Judgment 3/10 after his death under rule 65. The tribunal directed the petitioners to pay the arrears of compassionate allowance to the respondent with 9% interest from the date of his removal from service till the date of actual payment. The order of the tribunal is challenged by the petitioners in the instant petition.

3. Shri Agnihotri, the learned counsel for the petitioners, submitted that the tribunal was not justified in directing the petitioners to release the arrears of compassionate allowance in favour of the respondent from the date of removal of Nandlal. It is submitted by referring to rule 65 of the Rules of 1993 that it would not be for the tribunal to consider whether the case of Nandlal was deserving or special. It is submitted that discretion is granted to the competent authority under rule 65 to grant compassionate allowance only in special and deserving cases. It is submitted that Nandlal was removed from service in the year 1988 and the original application was filed by the respondent in the year 2008. It is stated that the claim for compassionate allowance was time barred. The learned counsel relied on the judgment reported in (2008) 10 SCC 115 (C.Jacob v. Director of Geology & Mining) to canvass that the courts should desist from considering stale claims. It is submitted that rule 65 of the Rules of 1993 and the administrative instructions pertaining to rule 65 of the ::: Uploaded on - 15/07/2017 ::: Downloaded on - 16/07/2017 00:14:32 ::: 1207WP1972.13-Judgment 4/10 Rules of 1993 dated 14/06/2005 were considered by this court in Writ Petition No.5399 of 2007 and this court has held that in cases where no compassionate allowance had been granted, should not be reopened on the basis of the representations received from the family members of the employee. It is submitted that the tribunal failed to consider these aspects of the matter and has erroneously allowed the original application.

4. Mrs.Anuradha, the learned counsel for the respondent, has supported the order of the tribunal. It is submitted that the tribunal has rightly considered the provisions of rule 65 of the Rules of 1993 to direct the petitioners to pay compassionate allowance for Nandlal and to the respondent, after his death. It is submitted that Nandlal had rendered nearly 30 years of service and the tribunal rightly held that the case of Nandlal was deserving and special, as far as grant of compassionate allowance was concerned. It is submitted that the original application filed by the respondent could not have been dismissed on the ground of laches as non-payment of compassionate allowance under rule 65 of the Rules of 1993 would give rise to a continuous cause of action. It is submitted that when the matter was argued by the counsel for the petitioners in Writ Petition No.5399 of 2007, that is decided by the judgment dated 21/03/2014, the counsel ::: Uploaded on - 15/07/2017 ::: Downloaded on - 16/07/2017 00:14:32 ::: 1207WP1972.13-Judgment 5/10 had not pointed out the subsequent Railway Board circular dated 27/01/2009 that partially modified or superseded the circular dated 14/06/2005. It is stated that the subsequent circular dated 27/01/2009 clearly provides that where an application for compassionate allowance is not rejected, it would be open for the competent authority to consider and decide an application for compassionate allowance. It is submitted that since the subsequent circular was not brought to the notice of this court while deciding Writ Petition No.5399 of 2007, the said judgment will not apply to the case in hand. The learned counsel sought for the dismissal of the writ petition.

5. On hearing the learned counsel for the parties and on a perusal of the impugned order as also rule 65 of the Rules of 1993 and the circulars of the years 2005 and 2009, it appears that the tribunal has committed an error in exercising the discretion which is vested in the competent authority for granting compassionate allowance for Nandlal and also the respondent. Rule 65 of the Rules of 1993 reads thus :-

"65. Compassionate allowance (1) A railway servant who is dismissed or removed from service shall forfeit his pension and gratuity : ::: Uploaded on - 15/07/2017 ::: Downloaded on - 16/07/2017 00:14:32 :::
1207WP1972.13-Judgment 6/10 Provided that the authority competent to dismiss or remove him from service may, if the case is deserving of special consideration, sanction a compassionate allowance not exceeding two-thirds of pension or gratuity or both which would have been admissible to him if he had retired on compensation pension.
(2) A compassionate allowance sanctioned under the proviso to sub-rule (1) shall not be less than Rupees three hundred seventy five rupees per mensem (now Rs. One thousand two hundred and seventy five from 1.1.1996 mensem)."

It is apparent from a reading of the rule that a railway servant, who is dismissed or removed from service, shall forfeit his pension and gratuity. However, as per the proviso to rule 65(1), a competent authority in its discretion can direct the payment of compassionate allowance in a deserving or special case. It is clear that under rule 65, the competent authority is empowered to exercise the discretion to grant compassionate allowance in special and deserving cases. It would not be for the tribunal or for this court to consider whether the case of Nandlal was a special or deserving case or not. It would for the competent authority to do so and exercise its discretion in view of the proviso to rule 65(1). If the discretion is wrongly or arbitrarily exercised, the employee is entitled to approach the court. However, without the competent authority exercising its discretion under rule 65(1), it would not be for the tribunal to hold that the case ::: Uploaded on - 15/07/2017 ::: Downloaded on - 16/07/2017 00:14:32 ::: 1207WP1972.13-Judgment 7/10 of a particular employee is a deserving and special and that compassionate allowance should be granted to the employee. It is not the case of the petitioners that at any point of time the claim made by Nandlal or the respondent for grant of compassionate allowance was rejected by the competent authority under rule 65. If that is so, it was necessary for the tribunal to have partly allowed the original application and remitted the matter to the competent authority for deciding the question whether Nandalal was entitled to compassionate allowance or not.

6. While holding so, we are not inclined to uphold the objection raised on behalf of the petitioners that the claim of Nandlal or for that matter the respondent, for compassionate allowance would be barred by delay and laches. The judgment in (2008) 10 SCC 115 will not apply to the facts of this case. In that case, the employee had belatedly approached the court after 18 years for seeking his reinstatement in service with back wages. In the case before the Hon'ble Supreme Court the cause of action was not a continuous one. In the instant case the respondent has sought for compassionate allowance. The cause of action in a claim for compassionate allowance or pension would be continuous. It is well settled that where a cause of action is continuous, the court would not dismiss the claim of the employee on ::: Uploaded on - 15/07/2017 ::: Downloaded on - 16/07/2017 00:14:32 ::: 1207WP1972.13-Judgment 8/10 the ground of delay and laches and if the claim is found to be sustainable, the monetary relief could be restricted to the employee for the period of three years preceding the date of approaching the court. It would be necessary to refer to the judgments of the Hon'ble Supreme Court, reported in (1997) 11 SCC 13 (Jai Dev Gupta v. State of H.P.), (2007) 9 SCC 274 (Shiv Das v. Union of India), (1995) 5 SCC 628 (M.R.Gupta v. Union of India) and (2008) 8 SCC 648 (Union of India v. Tarsem Singh) in this regard. Since the cause of action in respect of the claim for compassionate allowance is a continuous one, the original application filed by the respondent could not have been dismissed solely on the ground of delay. In case, the competent authority under rule 65 finds that the case of Nandlal is special and deserving, the competent authority may restrict the monetary benefits, for three years preceding the date of filing of the original application in the year 2008.

7. We had initially thought that the issue involved in this case stands answered against the petitioners in view of the judgment dated 21/03/2014 in Writ Petition No.5399 of 2007 where we had held that as per the administrative instructions dated 14/06/2005, past cases where no compassionate allowance had been granted should not be reopened on the basis of the representations received from the members ::: Uploaded on - 15/07/2017 ::: Downloaded on - 16/07/2017 00:14:32 ::: 1207WP1972.13-Judgment 9/10 of the family of the employee. Though we had decided the writ petition on 21/03/2014 and by then the Railway Board had issued instructions dated 27/01/2009 that were clarificatory in nature, the instructions of the year 2009 were not brought to the notice of this court by the learned counsel for the petitioners in the said writ petition. On a reading of the Railway Board Instructions dated 27/01/2009, it appears that the competent authority is required to consider the representation or claim for compassionate allowance, made either by the employee himself or by his legal representatives, if the claim for compassionate allowance in the case of that employee is not rejected earlier. In the instant case, we find that Nandlal had never made a claim for compassionate allowance and had made a claim for regular pension and other retiral benefits. Since the claim of Nandlal for compassionate allowance was not decided by the competent authority under rule 65, it would be necessary to modify the order of the tribunal and remit the matter to the petitioners so that the competent authority under rule 65 could take a decision on the application of the respondent for compassionate allowance. The original application filed by the respondent should be treated as a representation made by the respondent as the facts that Nandlal had rendered almost thirty years of service and that the unauthorised absence was only for a few days in a span of two years and two months and the other aspects mentioned in ::: Uploaded on - 15/07/2017 ::: Downloaded on - 16/07/2017 00:14:32 ::: 1207WP1972.13-Judgment 10/10 the original application may be looked into. Additionally, if the respondent so desires, the respondent may make a representation in detail, seeking compassionate allowance.

8. Hence, for the reasons aforesaid, the writ petition is partly allowed. The impugned order of the tribunal stands modified. The part of the order of the tribunal that directs the petitioners to pay compassionate allowance for Nandlal from the date of his removal till the date of actual payment with interest at the rate of 9% per annum is hereby quashed and set aside. The petitioners are directed to consider the case of Nandlal/respondent for grant of compassionate allowance within three months, in accordance with law. Rule is made absolute in the aforesaid terms with no order as to costs.

                        JUDGE                                            JUDGE 



 KHUNTE




::: Uploaded on - 15/07/2017                              ::: Downloaded on - 16/07/2017 00:14:32 :::