Rajasthan High Court - Jodhpur
Smt. Balu Devi vs Union Of India & Ors on 7 October, 2009
Author: Prakash Tatia
Bench: Prakash Tatia
1
S.B. Civil Writ Petition No.9090/2009
Smt. Balu Devi. vs. Union of India & Ors.
S.B. Civil Writ Petition No.9090/2009
Smt. Balu Devi.
vs.
Union of India & Ors.
Date : 7.10.2009
HON'BLE MR. PRAKASH TATIA, J.
Mr.KS Rathore, for the petitioner.
- - - - -
Heard learned counsel for the petitioner.
The petitioner's husband without completing requisite service of 10 years retired on medical grounds with effect from 10.3.73 and GPPO NO.2864 (C) was issued in favour of the petitioner's husband. The petitioner's husband died on 15.8.78. The contention of the petitioner is that the petitioner is entitled to grant of family pension from the date of death of the petitioner.
Learned counsel for the petitioner relied upon two judgments. One delivered by the Division Bench of this Court (Jaipur Bench) in the case of Mohammad Hasan Khan vs. U.O.I. & Ors. Reported in 2 S.B. Civil Writ Petition No.9090/2009 Smt. Balu Devi. vs. Union of India & Ors.
2008(5) WLC (Raj.) 363 wherein the employee was retired from service on the medical ground and disease was attributed to service, which is not the fact in the present case.
In another judgment delivered by the Hon'ble Apex Court in the case of Union of India and Anr. vs. Bashirbhai R. Khiliji reported in AIR 2007 SC 1935, the employee was retired from service on medical grounds who suffered permanent disability while on duty and he did not complete minimum service of 10 years required for pension. The pension was declined by the employer Union of India. The Hon'ble Apex Court in its power considering the fact that the employee became completely deaf, therefore, he has been granted Rs.1000/- per month which has been referred as compensation by the Hon'ble Apex Court. He was also held entitled to Rs.22,231/- for medical treatment and was also granted Rs.1 lakh ex-gratia amount.
Here in this case, the petitioner's husband retired in the year 1975, died in the year 1978 and the writ petition has been filed in the year 3 S.B. Civil Writ Petition No.9090/2009 Smt. Balu Devi. vs. Union of India & Ors.
2009, that too when it is not the case that the petitioner's husband was retired on medical ground and the ailment has any connection with the service condition.
In view of the above, this writ petition, having no merits, is hereby dismissed.
(PRAKASH TATIA), J.
S.Phophaliya