Tuesday, 12, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Suman vs Uinion Of India (2025:Rj-Jd:8043)
2025 Latest Caselaw 6871 Raj

Citation : 2025 Latest Caselaw 6871 Raj
Judgement Date : 10 February, 2025

Rajasthan High Court - Jodhpur

Suman vs Uinion Of India (2025:Rj-Jd:8043) on 10 February, 2025

Author: Dinesh Mehta
Bench: Dinesh Mehta

[2025:RJ-JD:8043]

HIGH COURT OF JUDICATURE FOR RAJASTHAN AT JODHPUR

S.B. Civil Writ Petition No. 8732/2023

Suman W/o Late Manjeet Singh D/o Govind Ram, Aged About 27 Years, R/o Dhayava, Tehsil Ladnun District Nagaur.

----Petitioner Versus

1. Union Of India, Through The Secretary, Ministry Of Home, Govt. Of India, New Delhi.

2. Director General, Ssb, 5-6, Vivekanand Marg, East Block, R.K. Puram, New Delhi.

3. Assistant Director (East), S.S.B. Force Headquarter, New Delhi.

4. Commandant, Second Command, 12th Battalion, SSB, Kishanganj (Bihar).

5. Personnel Officer (Admn.), Regional Headquarter, S.S.B. Ranidanga (Bihar).


                                                                    ----Respondents


For Petitioner(s)            :     Mr. R.S. Choudhary with
                                   Mr. S.S. Gour
For Respondent(s)            :     Mr. Ashwani Sharma



                         JUSTICE DINESH MEHTA

                                        Order

10/02/2025


1. By way of the present writ petition preferred under Article

226 of the Constitution of India, the petitioner has challenged the

communications dated 07.06.2016, 11.06.2016, 15.07.2017 and

21.03.2018, whereby the respondents have asked the petitioner

to furnish a succession certificate, if she wants to get family

pension in lieu of services, which her husband-Late Shri Manjeet

[2025:RJ-JD:8043] (2 of 9) [CW-8732/2023]

Singh (hereinafter referred to as 'deceased government servant')

had rendered with Union of India.

2. The petitioner has also prayed that the respondents be

directed to give compassionate appointment to her, as per criteria

prescribed.

3. The needful facts are that petitioner's husband-Manjeet

Singh was appointed as Constable (GD) on 07.07.2012. At the

time of his appointment he was a bachelor, hence, while

submitting his documents including nomination for pension etc.,

he nominated his mother (Santosh Devi) to receive pensionary

benefits and other rights flowing from his employment.

4. Manjeet Singh, then married to the petitioner on 14.01.2013

and within less than two years, he passed away in a road accident

on 14.02.2015.

5. Since, he had nominated his mother, the terminal benefits

were paid to her and Pension Payment Order (PPO) was also

issued in her name on 30.03.2015.

6. As per the facts asserted, the petitioner had lodged an FIR

(FIR No. 10/2016) alleging offences under sections 498-A, 406,

323 and 354 of Indian Penal Code.

7. In order to get the said FIR quashed, a criminal misc.

petition (being Criminal Misc. Petition No.900/2016) came to be

filed before this Court, which came to be disposed of on

27.10.2017 in terms of the compromise dated 07.05.2016, which

the petitioner had entered into with her father-in-law and mother-

in-law.

8. The relevant part of the compromise reads thus:-

[2025:RJ-JD:8043] (3 of 9) [CW-8732/2023]

"buds lkFk gh f}rh; i{kdkj }kjk Lo- Jh euthr flag ds uke ls tks

isa"ku larks"k nsoh ds uke vk jgh gS mls izFke i{kdkj ds uke djokus ds

fy, larkss"k nsoh dh ,u-vks-lh ,oa vU; nLrkost ij gLrk{kj djus ds

fy, rS;kj jgsxh] o foHkkx esa nLrkosth rkSj ij gj izdkj dh Lohd`fr

iznku djus gsrq Hkh ikcan jgsxh blds ckotwn Hkh foHkkxh; Lrj ij izFke

i{kdkj lqeu ds i{k esa foHkkx }kjk isa"ku tkjh ugha dh tkrh gS rks

mldh tokcnkjh f}rh; i{kdkj dh ugha jgsxhA"

9. The petitioner, thereafter, moved an application dated

07.10.2016 and requested the Director General of Border Security

Force for payment of family pension to her. Alongwith the

application, the petitioner had produced various documents

including certified copy of the claim petition filed in Motor Accident

Claims Tribunal, copy of Driving License, copy of Aadhar Card and

copy of invitation card of the wedding and an affidavit and

certificate from the Sarpanch evincing proof of her marriage with

the deceased government employee.

10. Instead of changing the beneficiary of the family pension,

the respondents sent a communication dated 07.06.2016 and

asked the petitioner to produce a succession certificate to

establish the factum of her marriage. The said communication was

followed by another communications dated 11.06.2016,

15.07.2017 and 21.03.2018.

11. At the insistence of the respondents, the petitioner even

moved an application dated 08.07.2016 for the purpose of getting

family pension and for issuance of succession certificate (under

section 372 of the Indian Succession Act, 1925 (hereinafter

referred to as 'the Act of 1925')).

[2025:RJ-JD:8043] (4 of 9) [CW-8732/2023]

12. Learned Additional District and Sessions Judge, Deedwana,

however, rejected petitioner's application filed under section 372

of the Act of 1925 by way of order dated 08.05.2023 inter-alia

holding that no succession certificate can be issued for grant of

family pension and compassionate appointment, while relying

upon certain judgments.

13. Mr. Choudhary, learned counsel for the petitioner argued that

the respondents cannot insist upon furnishing of succession

certificate, as the family pension is neither a debt nor a security as

prescribed under section 370(2) of the Act of 1925. He relied upon

the judgment of this Court dated 03.07.2013 rendered in the case

of Smt. Savitri Devi & Anr. vs. District & Session Judge,

Hanumangarh (S.B. Civil Writ Petition No. 7121/2010).

14. Learned counsel further submitted that the fact that the

petitioner had married the deceased government servant is not in

dispute and being his legally wedded wife, it is her first right to

get the family pension. He prayed that the respondents be

directed to commence payment of family pension to her.

15. The respondents have filed a reply inter-alia asserting that

the documents in the service record which the deceased

government servant had filed depicted Santosh Devi (mother-in-

law of the petitioner) as his nominee to get family pension and

therefore, the respondents are under an obligation to go as per

the nomination made by the deceased government servant. The

respondents have also averred that the Ration Card too did not

contain petitioner's name.

16. Heard learned counsel for the parties and perused the

record.

[2025:RJ-JD:8043] (5 of 9) [CW-8732/2023]

17. On analysis of factual matrix, it is clear that the petitioner's

husband was appointed as Constable (GD) on 07.07.2012,

whereafter his marriage is claimed to be solemnized with the

petitioner on 14.01.2013, whereafter he passed away on

14.02.2015. Since, the petitioner's husband had passed away

within two years of her marriage, that too at a very young age, it

is quite natural that he would not think of changing the

endorsement/nomination qua family pension and other dues,

which he had furnished when appointed on the post of Constable

(GD), while he was a bachelor.

18. It is to be noted that petitioner's mother-in-law and father-

in-law being mother and father of the deceased government

servant had entered into a compromise with the petitioner on

07.05.2016 and clearly agreed that the family pension shall be

paid to the petitioner and for such purpose, if any document/NOC

is required to be signed by them, they would do the needful.

19. It is to be noted that the petitioner had moved an

application for payment of family pension while enclosing the

relevant documents evincing that she had married the deceased

government servant and her mother-in-law and father-in-law had

no objection, if the family pension is paid to her. The petitioner

had tried to obtain the succession certificate, but her application

came to be rejected vide order dated 08.05.2023.

20. During the course of submissions, learned counsel for the

petitioner has produced a copy of the Voter Identity Card issued

on 28.03.2014, which shows the petitioner to be wife of Manjeet

Singh (deceased government servant). Copy of the petitioner's

Voter Identity Card is taken on record. It is pertinent to note that

[2025:RJ-JD:8043] (6 of 9) [CW-8732/2023]

the said Voter Identity Card was issued before the government

servant had passed away.

21. On Court's query, learned counsel for the petitioner fairly

submitted that looking to the rural background and unawareness,

no marriage certificate was obtained. He nevertheless submitted

that there are various evidences including the wedding invitation

card etc. which show that the petitioner had married the deceased

government servant.

22. The respondents' insistence for furnishing of succession

certificate cannot be countenanced in light of judgment of this

Court in the case of Smt. Savitri Devi (supra). The relevant part

thereof is reproduced hereunder:

"The upshot of the above discussion is that the writ petition of the petitioners is allowed and the impugned orders dated 22.03.2001 (Annex.7) and order dated 15.04.2010 (Annex.13) are quashed and set aside and the respondent is directed to forward the family pension case of the first petitioner to the competent authority by treating fictional death of Shri Ramesh Singh w.e.f. 17th November, 2007 and the competent authority i.e., Pension Department is expected to process the papers for grant of family pension with utmost expediency for release of family pension to the first petitioner. The respondent must ensure that the arrears of family pension w.e.f. 17th November, 2007 be paid to the first petitioner. This entire exercise is to be completed within three months from the date of production of certified copy of this order. The respondent is also directed to release other retiral benefits to the first petitioner within the said stipulated period. A further direction is also issued to the respondent to consider afresh the application of the second petitioner for grant of

[2025:RJ-JD:8043] (7 of 9) [CW-8732/2023]

appointment on compassionate grounds strictly in accordance with Rules of 1996 within three months from the date of production of this order, and if he is found suitable, necessary orders in this behalf be issued forthwith.

While considering the application of the second petitioner, the respondent shall take into account the exceptional circumstances of the instant case sympathetically with objectivity for extending the benefit of proviso to sub-rule (3) of Rule 10 of the Compassionate Appointment Rules, 1996, if occasion so arises."

23. Rule 54 of the Central Civil Services (Pension) Rules, 1972

(hereinafter referred to as 'the Rules of 1972') clearly provides

that in case of death of a government servant, his widow or

widower shall be entitled to get family pension and it is only in

case when the deceased government servant is not survived by a

widow or an eligible child that the parents of the deceased

government servant can avail the family pension.

24. It is, therefore, clear that the right to claim and get the

family pension accrues to the parents only in absence of spouse

and an eligible child of the deceased government servant.

25. The respondents have started paying the family pension to

the mother (Santosh Devi) of the deceased government servant

simply because in the service record, the deceased government

servant had nominated her.

26. Given that Manjeet Singh had passed away within two years

of his marriage, it was quite natural that it did not occur to him to

get the nomination changed in his wife's name.

27. According to this Court, even if because of family distress or

matrimonial discord, the petitioner's husband had chosen not to

[2025:RJ-JD:8043] (8 of 9) [CW-8732/2023]

nominate or endorse the name of the petitioner on the papers so

that his family can get the family pension but the fact remains

that the petitioner's matrimony continued until Manjeet Singh

passed away.

28. During the course of arguments, learned counsel for the

petitioner has pointed out that the payment of pension to Santosh

Devi (petitioner's mother-in-law) had been stopped way back in

2016 on the basis of written request made by said Santosh Devi.

It is, therefore, clear that the respondents are not paying the

family pension to the petitioner, as she has failed to produce the

succession certificate.

29. On perusal of the Voter Identity Card, which was issued on

28.03.2014, the award of the Motor Accident Claims Tribunal

dated 30.04.2019, which was passed in presence of mother and

father of the deceased government servant and the certificate

issued by the Sarpanch, this Court is of the opinion that the

petitioner is entitled to receive the family pension, as it is her first

right to claim the same.

30. The writ petition is, therefore, allowed.

31. The respondents are directed to initiate payment of family

pension to the petitioner within a period of two months from the

date of placing a certified copy of the order instant.

32. The respondents shall also pay the arrears of family pension

from the date the same was stopped (to Santosh Devi) until the

commencement of payment to the petitioner. The arrears be

cleared within a period of three months from today.

33. With regard to the prayer made by the petitioner for giving

compassionate appointment, she will be free to move an

[2025:RJ-JD:8043] (9 of 9) [CW-8732/2023]

appropriate representation before the concerned authorities of the

respondent department.

34. Stay application also stands disposed of, accordingly.

(DINESH MEHTA),J 281-Mak/-

Powered by TCPDF (www.tcpdf.org)

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : IJJ

 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter