Citation : 2022 Latest Caselaw 1809 Cal
Judgement Date : 6 April, 2022
05 06.04. MAT 1518 of 2019
2022 IA No. CAN 2 of 2019 (Old No. CAN 10437 of 2019)
Ct. No. 04
The State of West Bengal and others
Ab Vs.
Sabita Roy.
---------------
Mr. Anirban Ray, Ms. Kakali Samajpaty.
... for the appellants.
Mr. Arabinda Chatterjee, Mr. Salil Kumar Maiti, Ms. Pinki Saha.
... for the respondent.
The pivotal issue involved in the instant appeal pertains to the entitlement of the respondent being a widowed daughter to family pension under the Death- cum-Retirement Benefit Scheme, 1981.
By the impugned order, such benefit was extended to the respondent taking into consideration the report submitted by the Education Department and the submission advanced for and on behalf of the State.
The State is in appeal challenging the said order on the premise that the benefit of family pension to a widowed daughter under Death-cum-Retirement Benefit Scheme, 1981 is not extended to an employee who retired or died prior to 1st April 1981 and, therefore, the said respondent is not entitled to family pension.
The attention is drawn to the various
circulars/memorandums issued from time to time
extending the benefit under the said Death-cum-
Retirement Benefit Scheme, 1981 to a retiree prior to 1st April 1981 but the family pension to a unmarried/widowed daughter is restricted and confined to a retiree/employee died in-harness after 1st April 1981.
The attention is also drawn to the memorandum dated 24th August 2011 issued in partial modification to the Government Order dated 1st November 2010 and 12th July 2011 to the extent that the same benefits, which are foisted upon the employee retired or died after 1st April 1981, is extended to an employee retired or died prior in time, which necessarily implies that the benefit under the referred Government Order is extended to such person. It is, thus, contended that there cannot be any distinction between the employee retired/died after 1st April 1981 and the employee died or retired prior thereto.
Our attention is drawn to an unreported judgment of the Division Bench delivered in MAT 119 of 2014 (Kumari Reba Ghosh vs. The State of West Bengal & Ors.), which was decided on 28th October 2014, wherein the identical issue was raised whether an unmarried/widowed daughter of an employee attaining superannuation or died prior to 1st April 1981 is entitled to a family pension. The Division Bench held:
"It is no doubt true that under the original DCRB Scheme, 1981; the benefit of the said scheme was extended to the retired employees who retired prior to 1st April, 1981. As such, under the original DCRB Scheme of 1981 the unmarried daughter of the deceased teacher cannot get the benefit of DCRB Scheme of 1981. However, the said scheme was subsequently modified vide government memorandum dated 15th June 1990 vide G.O. No. 163-EDN(B)/(1M-54/88) for extending the benefits of DCRB Scheme of 1981 o the widow and the unmarried daughters etc., of the retired teacher who retired from service even prior to 1st April 1981. In view of the said Government Order dated 15th June, 1990 the writ petitioner being the unmarried daughter of the deceased teacher, in our view, is entitled to get the benefits of family pension, introduced under the DCRB Scheme of 1981."
However, the State drew our attention to an
unreported judgment of the another Division Bench rendered in case of Bela Rani Acharya vs. The State of West Bengal & Ors. (MAT 869 of 2014) wherein the identical issue was raised and it is held that the benefit of family pension cannot be extended to an unmarried/widowed daughter of an employee who retired/died prior to 1st April 1981 in these words:
"Having considered the report of the principal secretary, we find that the Government has made a classification between various groups of teachers bearing in mind several factors. The relevant decision of the Government issued in this behalf is contained in G.O. No. 529-SE (P&B) dated 1st November, 2010. Perusal of such order reveals, inter alia, that an employee who retired/died prior to introduction of an old pension scheme which was introduced some time in the mid-sixties of the earlier century was sought to be extended limited benefits of family pension. In terms thereof, the spouse of a teacher for life would be entitled to family pension and none else. Since an unmarried daughter of a teacher, who died prior to introduction of the old pension scheme, has not been made entitled to family pension by the Government and such order is not under challenge, we are afraid no relief can be granted to the appellant."
Our attention is further drawn to another coordinate Bench decision rendered in MAT 546 of 2019 (The State of West Bengal & Ors. vs. Abida Khatun Sk. & Ors.) decided on 6th January 2020 wherein the judgment of the co-ordinate Bench rendered in Bela Rani Acharya (supra) was considered and the ratio laid down therein has been restated and applied meaning thereby that the benefit of family pension cannot be extended to an unmarried/widowed daughter of an employee died/superannuated prior to 1st April 1981 in these words:
"The writ petition was allowed on the basis of
a memorandum dated 13th April, 2010. Unfortunately, the appellants were not represented. As a result whereof, it was not brought to the notice of the learned Single Judge that the said memorandum is applicable to the employees who were brought under the purview of the Death-cum-Retirement Benefit Scheme, 1981. The memorandum dated 13th April, 2010 is a modification of the existing provisions of the Death-cum-Retirement Benefit Scheme, 1981. The relevant order that was applicable to the late Assistant Teacher Ziaul Haque is the order No. 539-SE (P&B)/SL-61/(10)(Pt.) dated 1st November, 2010, which clearly deals with the categories of the employees who would be entitled to pensionary benefits not covered under he Death-cum- Retirement Benefit Scheme, 1981. Clause (6) of the said order clearly records that the benefit should be extended only to the living ex-employees as mentioned under para-3 of the said order or their living widows, as the case may be. Admittedly, the respondent/writ petitioner no. 1 is the unmarried daughter and not covered by the Government memorandum dated 1st November, 2010.
...........................
We find from the decision of the coordinate Bench that relying on the same memorandum the benefit to the appellant was denied as the appellant was not covered by the Death-cum- Retirement Benefit Scheme as the teacher in that case had died prior to 1st April, 1981.
On such consideration, we feel that in view of the memorandum dated 1st November, 2010, the benefit of the memorandum dated 13th April, 2010 cannot be extended to unmarried daughters."
What we noticed from the above that there are conflicting judgments of the coordinate Benches operating in the field. The judicial discipline demands that the issue raised before the earlier coordinate Benches where the contrary view has been taken to be resolved by the Larger Bench to achieve the certainty and the uniformity in law, which is virtue. We, thus, feel that the point, which is required to be answered by the Larger Bench in view of the conflicting decision is -
"Whether the benefit of family pension
can be extended to unmarried/widowed daughter of an employee who superannuated or died prior to coming in force of the Death-cum- Retirement Benefit Scheme, 1981, which came into effect on and from 1st April 1981."
Let this matter be placed before the Hon'ble the Chief Justice for constituting a Larger Bench to answer the reference as indicated above.
(Harish Tandon, J.)
(Rabindranath Samanta, J.)
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!