Thursday, 30, Apr, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Shri Sarjeet vs Delhi Development Authority
2007 Latest Caselaw 943 Del

Citation : 2007 Latest Caselaw 943 Del
Judgement Date : 8 May, 2007

Delhi High Court
Shri Sarjeet vs Delhi Development Authority on 8 May, 2007
Author: K Gambhir
Bench: K Gambhir

JUDGMENT

Kailash Gambhir, J.

1. Counsel for the respondent has produced the relevant records. Counsel for the respondent has drawn my attention to the decision of the respondent on the application of the petitioner seeking appointment on compassionate grounds. In the present case vide award dated 24.07.2001 in ID No. 29/99 directions were given to the respondent/DDA to consider the case of the petitioner for his appointment on compassionate ground, and thereafter then pass a speaking order. The operative para of the said award is reproduced as under:

11. Keeping in view the above discussion and the authorities, the Tribunal cannot direct the DDA to appoint the claimant on compassionate ground. Since, the order of rejection of the application of Shri Sarjeet for appointment on compassionate ground is without reason, therefore, it will also not be appropriate for the Tribunal to reject the claim even if the claimant is now earning Rs. 2100/- to Rs. 2200/- per month. It will be appropriate to direct the DDA to consider the case of the claimant for his appointment on compassionate ground and to pass a speaking order, if his claim is rejected. The DDA shall consider the claim of Shri Sarjeet and shall pass necessary speaking order within four months of the award becoming enforceable. Award is passed accordingly file be consigned to record room.

2. Perusal of the records produced by counsel for the respondent clearly shows that no fresh decision was taken by the respondent pursuant to the directions given by the Tribunal in the said award. In the counter affidavit filed by the respondent/DDA, reference has been made to the earlier rejection made by the Screening Committee. This evidently shows that the communication made by the respondent to the petitioner on 15.12.2003 is a reiteration of earlier decision taken by the Screening Committee and not any fresh decision in compliance with the directions of the Tribunal in the said award. The letter dated 15.12.2003 rejecting the request of the petitioner was communicated by the Joint Director, Horticulture, Division No. 1. The said letter dated 15.12.2003 also does not spell out any reasons for rejecting the case of the petitioner except stating that as per the guidelines and policy of the department, the case of the petitioner was not fit for appointment on compassionate ground. This decision of the respondent/DDA as communicated by the said letter dated 15.12.2003 cannot be considered a speaking order as directed by the Tribunal in the said award.

3. Let the case of the petitioner be considered afresh in view of the said directions given by the Tribunal. On account of lapse of a long period, let the petitioner make a fresh representation disclosing the grounds for his appointment on compassionate basis. Let fresh representation be made by the petitioner within a period of four weeks and the same be considered by the respondent within a period of 12 weeks with a speaking order. In the event of any decision being taken by the respondent to reject the case of the petitioner, liberty is granted to the petitioner to challenge such decision of the respondent.

4. With these directions, the petition is disposed of.

 
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