Citation : 2023 Latest Caselaw 11825 Ori
Judgement Date : 29 September, 2023
IN THE HIGH COURT OF ORISSA AT CUTTACK
W.P.(C) No.38917 of 2020
T. Ratnamala .... Petitioner
Mr. P.V. Balakrishna, Advocate
-versus-
State of Odisha and
Others .... Opposite Parties
Mr. R.N. Mishra, AGA
CORAM:
JUSTICE BIRAJA PRASANNA SATAPATHY
ORDER
Order No. 29.09.2023
06. 1. This matter is taken up through Hybrid
Arrangement (Virtual/Physical) Mode.
2. Heard Mr. P.V. Balakrishna, learned counsel appearing for the Petitioner and Mr. R.N. Mishra, learned Addl. Govt. Advocate for the State-Opposite Parties.
3. The Petitioner is aggrieved by the Office order dt.31.10.2017 under Annexure-16 so passed by Opp. Party No.3 wherein the claim of the Petitioner for sanction of family pension in her favour was rejected.
4. Learned counsel for the Petitioner contended that this is the second journey of the Petitioner to this Court on the self-same issue. It is contended that even though the claim of the Petitioner is squarely covered by the decision of this Court in the case of Subarna Dibya Vs. State of Orissa and Others, so disposed of by this Court along with a batch vide judgment dt.10.05.2004, but Opp. Party No.2 without proper appreciation of the said // 2 //
judgment and the applicability of the same to the claim of the petitioner, passed the impugned order under Annexure-16.
4.1. It is also contended that since in normal course, the Petitioners' husband would have retired in the year 1995 i.e. after the cut-off date fixed by this Court in the case of Bhimsen Prusty Vs. State of Orissa, 78 (1994) CLT 357, so confirmed in the case of Subarna Dibya, the Petitioner is eligible and entitled to get the benefit of family pension. Accordingly, it is contended that the impugned order since has been passed by Opp. Party No.3 without following the decision in the case of Subarna Dibya in its proper perspective, the said order is not sustainable in the eye of law.
4.2. This Court for verification of the claim of Subarna Dibya also called for the records passed in OJC No.3891 of 2000. From the pleadings available in the said matter, it is found that in the case of Subarna Dibya, the concerned employee had died on 09.10.1981 and taking into account the fact that in normal course, he would have retired in the year 1988, this Court allowed the prayer. It is also contended in the Bar that the order passed by this Court in the case of Subarna Dibya has been upheld by the Hon'ble Apex Court vide SLP(C) Nos.14265-14326/2005 dt.19.02.2015.
5. Mr. R.N. Mishra, learned AGA though supported the impugned order but fairly contended that the case of the
// 3 //
Petitioner be considered in the light of the decision in the case of Subarna Dibya and order dated 18.05.2023 passed in W.P.(C) No.12721/2020.
6. Having heard learned counsel appearing for the Parties and in view of such position, this Court is inclined to quash the order dt.31.10.2017 so passed by Opp. Party No.3 under Annexure-16. While quashing the same, this Court directs Opp. Party No.3 to take consequential action for sanction of family pension in favour of the Petitioner as the original writ-petitioner expired in the meantime, as due and admissible from the date of entitlement and release the same along with arrear family pension within a period of two (2) months from the date of receipt of this order.
The Writ Petition is accordingly allowed and disposed of.
(Biraja Prasanna Satapathy) Judge
Subrat
Digitally Signed Signed by: BASUDEV SWAIN Reason: Authentication of order Location: High Court of Orissa, Cuttack Date: 30-Sep-2023 12:52:50
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!