Friday, 08, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Kmlovely vs State Of Up And 2 Others
2024 Latest Caselaw 2785 ALL

Citation : 2024 Latest Caselaw 2785 ALL
Judgement Date : 1 February, 2024

Allahabad High Court

Kmlovely vs State Of Up And 2 Others on 1 February, 2024

Author: Prakash Padia

Bench: Prakash Padia





HIGH COURT OF JUDICATURE AT ALLAHABAD
 
 


?Neutral Citation No. - 2024:AHC:16782
 
Court No. - 35
 

 
Case :- WRIT - A No. - 1028 of 2024
 

 
Petitioner :- Kmlovely
 
Respondent :- State Of Up And 2 Others
 
Counsel for Petitioner :- Rajesh Kumar Dubey
 
Counsel for Respondent :- C.S.C.
 

 
Hon'ble Prakash Padia,J.
 

1. The claim of the petitioner for appointment under dying-in-harness has been rejected wholly on the ground that representation has beensubmitted by the petitioner after expiry of five years.

2. Learned counsel for the petitioner places reliance upon a Full Bench judgment of this Court in Shiv Kumar Dubey and others Vs. State of U.P. and others, reported in 2015 AIR (All) 47, wherein following principles have been laid down in para 29:-

"29. We now proceed to formulate the principles which must govern compassionate appointment in pursuance of Dying in Harness Rules:

(i) A provision for compassionate appointment is an exception to the principle that there must be an equality of opportunity in matters of public employment. The exception to be constitutionally valid has to be carefully structured and implemented in order to confine compassionate appointment to only those situations which subserve the basic object and purpose which is sought to be achieved;

(ii) There is no general or vested right to compassionate appointment. Compassionate appointment can be claimed only where a scheme or rules provide for such appointment. Where such a provision is made in an administrative scheme or statutory rules, compassionate appointment must fall strictly within the scheme or, as the case may be, the rules;

(iii) The object and purpose of providing compassionate appointment is to enable the dependent members of the family of a deceased employee to tide over the immediate financial crisis caused by the death of the bread-earner;

(iv) In determining as to whether the family is in financial crisis, all relevant aspects must be borne in mind including the income of the family; its liabilities, the terminal benefits received by the family; the age, dependency and marital status of its members, together with the income from any other sources of employment;

(v) Where a long lapse of time has occurred since the date of death of the deceased employee, the sense of immediacy for seeking compassionate appointment would cease to exist and this would be a relevant circumstance which must weigh with the authorities in determining as to whether a case for the grant of compassionate appointment has been made out;

(vi) Rule 5 mandates that ordinarily, an application for compassionate appointment must be made within five years of the date of death of the deceased employee. The power conferred by the first proviso is a discretion to relax the period in a case of undue hardship and for dealing with the case in a just and equitable manner;

(vii) The burden lies on the applicant, where there is a delay in making an application within the period of five years to establish a case on the basis of reasons and a justification supported by documentary and other evidence. It is for the State Government after considering all the facts to take an appropriate decision. The power to relax is in the nature of an exception and is conditioned by the existence of objective considerations to the satisfaction of the government;

(viii) Provisions for the grant of compassionate appointment do not constitute a reservation of a post in favour of a member of the family of the deceased employee. Hence, there is no general right which can be asserted to the effect that a member of the family who was a minor at the time of death would be entitled to claim compassionate appointment upon attaining majority. Where the rules provide for a period of time within which an application has to be made, the operation of the rule is not suspended during the minority of a member of the family."

3. Submission is that in view of the observations contained in the judgment of this Court, the impugned decision cannot be sustained.

4. Heard learned counsel for the parties and perused the records.

5. Proviso to Rule 5(1) of the Rules of 1974 clearly contemplates vesting of jurisdiction in the State Government to relax limitation of five years in making application for grant of compassionate appointment, wherein sufficient reasons exist for not preferring such application within time. Rule 5 of the Rules of 1974 reads as under:-

"5. Recruitment of a member of the family of the deceased.-(1) In case a Government servant dies in harness after the commencement of these rules and the spouse of the deceased Government servant is not already employed under the Central Government or a State Government or a corporation owned or controlled by the Central Government or a State Government, one member of his family who is not already employed under the Central Government or a State Government or a Corporation owned or controlled by the Central Government or a State Government shall, on making an application for the purposes, be given a suitable employment in Government service on a post except the post which is within the purview of the Uttar Pradesh Public Service Commission, in relaxation of the normal recruitment rules if such person-

(i) fulfils the educational qualifications prescribed for the post.

(ii) is otherwise qualified for Government service, and

(iii) makes the application for employment within five years from the date of the death of the Government servant:

Provided that where the State government is satisfied that the time- limit fixed for making the application for employment causes undue hardship in any particular case, it may dispense with or relax the requirement as it may consider necessary for dealing with the case in a just and equitable manner.

(2) As far as possible, such an employment should be given in the same department in which the deceased Government servant was employed prior to his death."

6. In the facts of the present case, it is more than apparent that petitioner had none to support her at the time of death of her mother. Petitioners' father had pre-deceased her father. Facts of the present case clearly required empathy on part of the competent authority of the State while examining the issue as to whether limitation was required to be condoned in making of the application or not. Such sympathetic consideration is clearly found to be lacking in the decision taken by the State. Neither the financial condition of petitioner has been examined nor the State has taken note of the fact that there was none else in the family, who could have been considered for compassionate appointment. The extreme financial stringency for the petitioner continues to subsist despite the expiry of five years term. It is otherwise on record that petitioner made an application even before she attained the age of 18 years and the authorities themselves directed the petitioner to make an application after she attained the age of 18 years. A timely application moved by petitioner soon after she attained the age of majority has been rejected by a cryptic order without adverting to relevant aspects that were required to be gone into while exercising jurisdiction under the proviso to Rule 5.

7. In this view of the matter, the decision taken by the District Panchayat Raj Officer, District Banda dated 23.08.2022 cannot be sustained and is quashed.

8. Accordingly, present writ petition is allowed. The State Government is directed to re-visit the issue, keeping in view the observations made above, by passing a fresh order, within a period of six weeks from the date of presentation of certified copy of this order. Consequential order would be passed by the competent authority, within a further period of four weeks, thereafter.

Order Date :- 1.2.2024

Pramod Tripathi

 

 

 
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