1999 INSC 0368 SUPREME COURT OF INDIA G.L. Bhatia Vs. Union of India (UOI) (G.B.Pattanaik and U.C.Banerjee JJ.) 23.04.1999 ORDER The Text below is only a summarized version of the order pronounced In this case, the question for consideration was whether the husband of the deceased was entitled to Family Pension under the Central Civil Services (Pension) Rules even when the deceased has not nominated him as he was living separately. The court held that as per Rule 54 of the above rules, husband is entitled to family pension under the rules even if he is living separately