Citation : 2021 Latest Caselaw 224 AP
Judgement Date : 20 January, 2021
THE HON'BLE SRI JUSTICE M.SATYANARAYANA MURTHY
WRIT PETITION NO.1394 OF 2021
ORDER:
This petition is filed under Article 226 of the Constitution of
India seeking the following relief:-
"....to issue a Writ of Mandamus or any other appropriate writ order or direction declaring the Award dated 15042014 passed in Lok Adalat Case No.23 of 2014 on the file of Lok Adalat Bench Macherla against FIR No.92/2013 on the file of Durgi Police Station Guntur District which was registered as C.C.No.445/2013 on the file of Junior Civil Judge Macherla and further inaction of the respondents in providing any employment without assigning any reason or passing any order by following the due process of law against representation dated 15.11.2019 as illegal arbitrary non-est in the eye of law and violative of Articles 14 16 21 of Constitution of India principles of natural justice and pass such other order."
2. The main grievance of this petitioner is that his father by name
Koteswara Rao worked as lineman on contract basis under
respondents 8 and 9 in the department of respondents 2 to 7, he met
with an accident and sustained grave injury while in service as
contract employee under respondents 8 and 9, totally disabled and
he is not in a position to discharge his duties. Therefore, the
petitioner made a representation dated 15.11.2019 to the
Superintendent of Police, Guntur Rural and not to any of the
respondents. However, he made another representation allegedly to
the District Collector, Guntur on 24.07.2017 for his appointment on
compassionate ground. Non-consideration of his request to appoint
on compassionate grounds is now questioned before this Court and
requested to declare the same as illegal and arbitrary.
3. During the course of hearing, Sri T.Ramakoteswara Rao,
learned counsel for the petitioner requested this Court to issue a
direction to the respondents to consider the representation of the
petitioner dated 24.07.2017 submitted to the District Collector,
Guntur, without touching the merits of the case.
4. On the other hand, Sri Y.Nagi Reddy, learned Standing
Counsel for A.P.S.P.D.C.L appearing for the respondents contended
that the representation dated 15.11.2019 was addressed to the
Superintendent of Police, Guntur Rural and not to any of the
respondents, but he marked copies to the Deputy Superintendent of
Police, Gurazala, Circle Inspector of Police, Macherla Rural and
Sub-Inspector of Police, Durgi Police Station, the same cannot be
taken into consideration. However, the representation made to the
District Collector, Guntur dated 24.07.2017 is not in dispute. But,
now the question is whether the legal heir of a contract employee,
who sustained grave injury in the accident while in service, is
entitled to claim compassionate appointment.
5. This issue is squarely covered by the order dated 02.01.2018
in the case of T. Suseela vs. The State represented by the
Secretary to Government, Rural Development Department,
Secretariat, Chennai-9 [W.P(MD)No.10238 of 2020 and
MP(MD)Nos.1 & 2 of 2010] passed by the Single Judge of Madurai
Bench of Madras High Court, wherein the Single Judge after
considering various judgments of Supreme Court decided the issue
against the petitioner therein. However, the request of this petitioner
is limited i.e., to consider the representation dated 24.07.2017.
Hence, the 4th respondent is requested to dispose of the
representation dated 24.07.2017 submitted by the petitioner to the
District Collector, Guntur keeping in view the law laid down by the
Single Judge of Madurai Bench of Madras High Court in T. Suseela's
case (referred supra) and the law declared therein, within a period of
four (04) weeks, from the date of receipt of a copy of this order.
5. With the above direction, this Writ Petition is disposed of.
There shall be no order as to costs.
Consequently miscellaneous petitions pending, if any, shall
also stand closed.
_________________________________________ JUSTICE M. SATYANARAYANA MURTHY Date: 20.01.2021
IS
THE HON'BLE SRI JUSTICE M.SATYANARAYANA MURTHY
WRIT PETITION NO.1394 OF 2021
Dated 20.01.2021
IS
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!