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 1, Cited by 0]

Central Administrative Tribunal - Kolkata

Rahima Molla vs D/O India Post on 20 November, 2018

! 1 I k i vv- ! ft:

e IN THE CENTRAL ADMINISTRATIVE TRIBUNAL KOLKATA BENCH, NIZAM PLACE O. A. OF 2018 AND IN THE MATTER OF :
An application under Section 19 of the Administrative Tribunal Act, 1985;
AND In the matter of :
Rahima Molla, Widow of Mahfuz Ali Molla, Ex-Postman, Village : Nalgora, P.O. Sonatikari, District : South 24- Parganas, Pin : 743349.
... Applicant
-Versus-
1. Union of India, Service through the . Secretary, Ministry of Communication, Department of Post Dak Bhavan, New Delhi: 110001.

. w t

2. The Chief Post Master General, West Bengal Circle, Yogajog Bhavan, C.R. Avenue, Calcutta: 700 012.

3. The General Manager (Postal Accounts' and Finance), West Bengal Postal Circle, .Kolkata, P*36, C.R. Avenue, Yogayog Bhavan, Kolkata :

700 012.

4. The Assistant Account Officer (Pension), having its office of the General Manager (Postal Accounts . V, j-w.

        ::     vs.   cm . i £>. /('     -^U  7^
                                      ■ - --X-JL          ^    and    Finance!h         ur
                                                                                        West Bengal     Postal

                                                               Circle, Kolkata, P-36           C.R. Avenue,

Yogayog Bhavan, Kolkata : 700 012.




                             • h elc*-L*.mA ^ <5Vbi ceY       . D.         The    Superintendent of Post
                                              <*0 ^           .Offices,     South       Presidency Division
                      m ■ (; p ^      &
                                              R ■ TV^J?f>vW^'Baruipur,           P.O,    Baruipur,    District:
             &4^vrLYp) p - 34 , e-
        ;                       ^ jjYTCrr ^
                                                               South 24-Parganas.

                                                                                              ... R&spottderrfe
                                             1


CENTRAL ADMINISTRATIVE TRIBUNAL KOLKATA BENCH KOLKATA No.O A /350/1084/ 2018 Date of order: 20.11.2018 Coram : HorVble Mr. A. K. Patnaik, Judicial Member Rahima Molla -vs- Post For the Applicant(s): Mr. P. Haider, Counsel For the Respondent(s): Ms. D. Nag, Counsel ORDER(ORAU A.K Patnaik. Member. Judicial Member : ;

                                             '     '   ■         // >

                                 X

This O.A. has been filed under-Seetion 19?bf^the\.Administrative Tribunals A% f ;• / /V-.

s-*-.

Act, 1985 seeking the folIbwing^reJfefs: - : f s' s ■ •i-

"a) An order doojssue directihg%he^cbncerned respondent authorities to release current and arreakfamily pension^in favour«ofi the applicant on the death of her husband/'Mafuz'Mbllb^x^BpStm'an of Raidighi Sub-Post Office under Baruipur Division, ' .District South ^^Parganas w.e.f 6.3.2011 / e' forthwith;
_
b) a further order do issue directihglhe-concerned respondent authorities to pay interest on the arrear family pension <® lOp.a for delayed payment forthwith;
c) any other appropriate order or orders, direction or directions as this Hon'ble Tribunal may deem fit and proper to protect the right of the applicants;
d) Leave granted under Rule 4(5) of the West Bengal Administrative Tribunal (procedure) Rule 1994 to file a single application by more than one applicant having regard to the cause of action and nature of relief prayed for, being the same."

2. Heard Mr. P. Haider, Id. counsel for the applicant. Ms. D. Nag, Id. counsel for the respondents is also present and heard.

\s4£l 2

3. Brief facts of this case as narrated by Id. counsel for the applicant are that the husband of the applicant retired from his service while working as Postman at Raidighi Sub-Post Office under Baruipur Division, South 24 Parganas and the Pension Payment Order was issued in his favour on 18.07.2003. It is submitted by Mr. Haider, Id. counsel for the applicant that the first wife of the husband of the applicant died on 18.04.2004 and thereafter the employee married the applicant as per Muslim Law on 01.03.2005 and duly intimated the said fact to the department. It is further submitted by Mr. Haider that the husband of the applicant died on 06.03.2011 and thereafter the applicant applied for family pension and the pension sanctioning authority i.e. the Superintendent of Post • \\ ^ • t ^\'S c/..

Offices South Presidency Division, Baruipur.already/san'ctioned the pension in her ...

/f s.\ i / /% favour and forwarded the'samevtfr-the conoefned department for settlement of 'O ^ the matter vide letter delated 20.05*-2016(Aiinexui}e A/7)^" but no family pension ?\ . .

-

                                -            Vt.    J-   f   r 1 ■;   \ /,:•
                                                                                        ' - I          J
has been paid to the applicant till'Jate/ | \ ^ V                                                  " i
                                                                                                     l
                                    \ ■'/           ■'                         '   vV    '        j

4/     Mr. Haider, Id. counseLsubmitted that-the applicant would be satisfied for
                                                                                             .r


the present if a direction is given'to-the Respon^ent',,No.6 i.e. the Senior Accounts 4,-* Officer(Pension-l Section) Office of the G.M., (PA &F), Yogayog Bhavan, P-36, C.R. Avenue, Kolkata to act in accordance with the communication dated 20.05.2016(Annexure A/7) sent by the Respondent No.5 i.e. the Superintendent of Post Offices, South Presidency Division, Baruipur within a a specific time frame.

5. Though no notice has been issued to the respondents, I think it would not be prejudicial to either of the parties, if the above prayer of the Id. counsel for tha applicant is allowed.

                                                                                                              \\      \
                                                                                                                      )
                                                                                                   i



f.
                                               3



6. Accordingly the Respondent No.6 i.e. the Senior Accounts Officer(Pension-l Section) Office of the G.M., (PA &F), Yogayog Bhavan, P-36, C.R. Avenue, Kolkata is directed to consider the case of the applicant for payment of family pension as per the communication dated 20.05.2016(Annexure A/7) within a period of six weeks from the date of receipt of this order and grant family pension to the applicant within a further period of six weeks, if she is otherwise entitled to the same as per rules.

7. It is made clear that I have not gone into the merits of this case and all the points are kept open for consideration by the respondent authorities as per rules and regulations governing the field. r -

8. With the aforesaid.,observat1ons'and^difections, -tHe 'O.A. is disposed of. 9-. As prayed by ld. >eounsel'for'the..a'ppH.cantra copy of this order along with v\ ^ •; V \ ' V. «■) the paper book be transmitted t6<Respbntl^ntl';N©*5 and '6Iby;the Registry through K*" ! speed post for which Id. cou'nserfbr the applicanf shall deposit the cost within a week. A free copy of this order may also be..gi\/en'to the Id. counsel for the respondents.

( A. K. Patnaik_) Judicial Member sb