Monday, 18, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Alaka Haloi vs The State Of Assam And 3 Ors
2025 Latest Caselaw 2411 Gua

Citation : 2025 Latest Caselaw 2411 Gua
Judgement Date : 28 January, 2025

Gauhati High Court

Alaka Haloi vs The State Of Assam And 3 Ors on 28 January, 2025

                                                                      Page No.# 1/11

GAHC010134532020




                                                                undefined

                          THE GAUHATI HIGH COURT
  (HIGH COURT OF ASSAM, NAGALAND, MIZORAM AND ARUNACHAL PRADESH)

                              Case No. : WP(C)/4059/2020

           ALAKA HALOI
           W/O- LT. ANANTA HALOI, R/O- PATARKUCHI UDAYAN PATH, H.NO. 62, P.O.
           BASISTHA, DIST.- KAMRUP (M), PIN- 781029



           VERSUS

           THE STATE OF ASSAM AND 3 ORS.
           REP. BY THE COMM. AND SECY. TO THE GOVT. OF ASSAM,
           ENVIRONMENT AND FOREST DEPTT., DISPUR- 781006

           2:THE PRINCIPAL CHIEF CONSERVATOR OF FOREST (HOFF)
            PALTANBAZAR
            GHY-08

           3:THE COMMANDANT
            1ST ASSAM FOREST PROTECTION FORCE
            BASISTHA

           4:THE DY. COMMISSIONER
            KAMRUP (M) DIST.
            GHY-0

Advocate for the Petitioner : MRS J D KHAUND, MS B PAUL,MRS J D KHAUND,MR. P K
BORDOLOI,MR. D BARUAH

Advocate for the Respondent : GA, ASSAM, SC, FOREST

Page No.# 2/11

BEFORE HONOURABLE MR. JUSTICE N. UNNI KRISHNAN NAIR

JUDGMENT & ORDER (Oral) Date : 28.01.2025

Heard Ms. J. D. Khaund, learned counsel for the petitioner. Also heard Mr. P. N. Goswami, learned Standing Counsel for the Forest Department representing the respondent nos. 1 to 3 and Mr. A. Chakraborty, learned Junior Government Advocate appearing for the State respondent no. 4.

2. The petitioner, by way of instituting the present proceeding has prayed for a direction upon the respondent authorities to place her case before the jurisdictional District Level Committee (DLC) for consideration of her case for appointment on compassionate grounds. Alternatively, the petitioner has prayed that her son who has in the meantime attained majority and has also cleared his Higher Secondary Examinations, be considered for appointment on compassionate grounds.

3. The brief facts requisite for adjudication of the issue arising in the present proceeding is noticed as under:-

The husband of the petitioner Ananta Haloi, while serving as a Grade-IV

employee in the Office of the Commandant, 1 st Assam Forest Protection Force, Basistha, had died in harness on 03.01.2012. It is projected in the writ petition that on account of certain illness suffered by the petitioner and the hospitalisation required for the treatment of the same, the petitioner was prevented from filing an application seeking appointment on compassionate grounds, within the period prescribed in the policy that was in vogue in the State. The petitioner had submitted her application on 01.07.2013, for appointment on compassionate grounds. The application as submitted by the petitioner, admittedly, was so submitted after the period of one year so prescribed for the purpose. The case of Page No.# 3/11

the petitioner not being considered by the jurisdictional DLC, the petitioner has instituted the present proceeding.

4. Ms. J. D. Khaund, learned counsel for the petitioner has reiterated that the facts as noticed herein above, and has submitted that the petitioner being, admittedly, prevented from submitting the application seeking compassionate appointment within a period of one year since the date of death her husband, in harness, on account of the ailments suffered by her, as well as the treatment received for the same, the delay so occasioning in submission of the application, was required to be condoned by the respondent authorities. It is submitted that the petitioner was in urgent necessity of job and accordingly, her case was required to be so considered on merits by the jurisdictional DLC. The learned counsel for the petitioner has submitted that the condition which the petitioner found herself at the time of the death of her husband, i.e. in the year 2012, continues to remain the same even as on date. Ms. Khaund, has submitted that the petitioner had approached the respondent authorities subsequently, praying for consideration of her son for appointment on compassionate grounds, after he had attained the age of majority and also cleared his Higher Secondary Examination, however, such approach has not evoked any response from the authorities.

5. Ms. J. D. Khaund, learned counsel for the petitioner has submitted that the respondent authorities had not communicated to the petitioner about the decision that may have been arrived at in the matter by the jurisdictional DLC, leading her to file an RTI application. It is further submitted that it was only on receipt of the RTI reply, the petitioner could come to learn that her case was considered by the jurisdictional DLC in its meeting held on 19.06.2018 and her case for appointment on compassionate grounds was rejected on the ground of late submission of application in the matter. Accordingly, it is prayed that the respondent authorities, Page No.# 4/11

in the facts and circumstances involved, are required to be directed to consider either the case of the petitioner or her son for appointment on compassionate grounds.

7. Mr. P. N. Goswami, learned Standing Counsel appearing for the Forest Department, by referring to the affidavit filed in WP(C) No. 5086/2020 (Md. Saddam Hussain Vs State of Assam & Ors.), dated 06.06.2023; which also covers the claim made by the petitioner, has submitted that the petitioner had submitted her application only in the month of July, 2013, whereas, the husband of the petitioner had died in harness on 03.01.2012. It is submitted that the jurisdictional DLC had not committed any error in rejecting the application of the petitioner on the ground that the same was so submitted after the mandated period of one year from the date of death of the government servant. Accordingly, he submits that the case of the petitioner having been so considered by the jurisdictional DLC and the same being rejected, in absence of a challenge to the same by the petitioner, the present writ petition would not be maintainable.

8. The learned counsel for the respondents by referring to a recent decision of the Hon'ble Supreme Court in the case of State of W.B. v. Debabrata Tiwari & ors. [reported in (2023) SCC Online SC 219 ], submits that the immediacy, insofar as, the case of the petitioner for appointment on compassionate ground is concerned, has already been lost and this Court, would be pleased not to issue any directions in this matter, requiring the respondents to consider the claim of the petitioner for appointment on compassionate grounds.

9. I have heard the learned counsels appearing for the parties and perused the materials available on record.

10. The facts as noticed herein above are not disputed. The husband of the petitioner had died in harness on 03.01.2012. Thereafter, the petitioner had Page No.# 5/11

submitted an application for seeking appointment on compassionate ground only on 01.07.2013. Admittedly, such application was submitted beyond the period of one year as mandated for the purpose. Accordingly, the said application of the petitioner submitted beyond the period so prescribed for submission of application for appointment on compassionate ground by an applicant, admittedly, did not merit a consideration.

12. The scheme of compassionate appointment as in vogue at that relevant point of time, no provision exists for condonation of delay by the respondent authorities in submission of application by the heir of a government servant, seeking appointment on compassionate ground. Even if the delay so occasioning in submission of the application of the petitioner is so ignored, this Court would now be required to direct the respondent authorities to consider the claim of the petitioner for appointment on compassionate grounds after lapse of around of 13 years from the date of death of the husband, in harness. The immediacy for the purpose of effecting appointment insofar as the petitioner is concerned, has admittedly, been lost in the matter and accordingly, the claim of the petitioner is to be held to have been rendered stale.

13. It is a settled position of law that public service appointment should be made strictly on the basis of open invitation of an application and on merits. The appointment on compassionate ground cannot be a source of recruitment. It is merely an exception to the requirement of law keeping in view the fact of the death of the employee while in service, leaving his family without any means of livelihood. In such cases, the object is to enable the family to get over the sudden financial crises. Such appointments on compassionate ground, therefore, have to be made in accordance with the Rules, Regulations, or, administrative instructions taking into consideration, the financial condition of the family of the deceased. The favourable treatment to the dependent of the deceased employee must have Page No.# 6/11

a clear nexus with the objects sought to be achieved thereby i.e. relief against destitution. At the same time, however, it should not be forgotten that as against the destitute family of the deceased, there are millions and millions of other families which are equally, if not more, destitute. The exception to the Rule made in favour of the family of the deceased employee is in consideration of the service rendered by him and the legitimate expectation, and the change in the status and affairs of the family endangered by the erstwhile employment, which are suddenly upturned. The claims for appointment on compassionate ground would mandate that there be no delay in effecting such appointment, the object being to mitigate the hardships faced by the family due to the death of the bread earner.

14. The Hon'ble Supreme Court in the case of Debabrata Tiwari (supra), on the issue involved in the present proceeding had drawn the following conclusions;

"32. On consideration of the aforesaid decisions of this Court, the following principles emerge:

i. That a provision for compassionate appointment makes a departure from the general provisions providing for appointment to a post by following a particular procedure of recruitment. Since such a provision enables appointment being made without following the said procedure, it is in the nature of an exception to the general provisions and must be resorted to only in order to achieve the stated objectives, i.e., to enable the family of the deceased to get over the sudden financial crisis.

ii. Appointment on compassionate grounds is not a source of recruitment. The reason for making such a benevolent scheme by the State or the public sector undertaking is to see that the dependants of the deceased are not deprived of the means of livelihood. It only enables the family of the deceased to get over the sudden financial crisis.

iii. Compassionate appointment is not a vested right which can be exercised at any time in future. Compassionate employment cannot be claimed or offered after Page No.# 7/11

a lapse of time and after the crisis is over.

iv. That compassionate appointment should be provided immediately to redeem the family in distress. It is improper to keep such a case pending for years.

v. 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 if any, received by the family, the age, dependency and marital status of its members, together with the income from any other source.

33. The object underlying a provision for grant of compassionate employment is to enable the family of the deceased employee to tide over the sudden crisis due to the death of the bread-earner which has left the family in penury and without any means of livelihood. Out of pure humanitarian consideration and having regard to the fact that unless some source of livelihood is provided, the family would not be in a position to make both ends meet, a provision is made for giving gainful appointment to one of the dependants of the deceased who may be eligible for such appointment. Having regard to such an object, it would be of no avail to grant compassionate appointment to the dependants of the deceased employee, after the crisis which arose on account of death of a bread-winner, has been overcome.

Thus, there is also a compelling need to act with a sense of immediacy in matters concerning compassionate appointment because on failure to do so, the object of the scheme of compassionate would be frustrated. 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 thus lose its significance 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 for consideration.

34. As noted above, the sine qua non for entertaining a claim for compassionate appointment is that the family of the deceased employee would be unable to make two ends meet without one of the dependants of the deceased employee being employed on compassionate grounds. The financial condition of the family of the deceased, at the time of the death of the deceased, is the primary consideration that ought to guide the authorities' decision in the matter.

Page No.# 8/11

35. Considering the second question referred to above, in the first instance, regarding whether applications for compassionate appointment could be considered after a delay of several years, we are of the view that, in a case where, for reasons of prolonged delay, either on the part of the applicant in claiming compassionate appointment or the authorities in deciding such claim, the sense of immediacy is diluted and lost. Further, the financial circumstances of the family of the deceased, may have changed, for the better, since the time of the death of the government employee. In such circumstances, Courts or other relevant authorities are to be guided by the fact that for such prolonged period of delay, the family of the deceased was able to sustain themselves, most probably by availing gainful employment from some other source. Granting compassionate appointment in such a case, as noted by this Court in Hakim Singh would amount to treating a claim for compassionate appointment as though it were a matter of inheritance based on a line of succession which is contrary to the Constitution. Since compassionate appointment is not a vested right and the same is relative to the financial condition and hardship faced by the dependents of the deceased government employee as a consequence of his death, a claim for compassionate appointment may not be entertained after lapse of a considerable period of time since the death of the government employee.

36. Laches or undue delay, the blame-worthy conduct of a person in approaching a Court of Equity in England for obtaining discretionary relief which disentitled him for grant of such relief was explained succinctly by Sir Barnes Peacock, in Lindsay Petroleum Co. v. Prosper Armstrong, (1874) 3 P.C. 221 as under:

"Now the doctrine of laches in Courts of Equity is not an arbitrary or a technical doctrine. Where it would be practically unjust to give a remedy, either because the party has, by his conduct, done that which might fairly be regarded as equivalent to a waiver of it, or where by his conduct and neglect he has, though perhaps not waiving that remedy, yet put the other party in a situation, in which it would not be reasonable to place him if the remedy were afterwards to be asserted, in either of these cases, lapse of time and delay are most material. But in every case, if an argument against relief, which otherwise would be just, is founded upon mere delay, that Page No.# 9/11

delay of course not amounting to a bar by any statute or limitations, the validity of that defence must be tried upon principles substantially equitable. Two circumstances, always important in such cases, are, the length of the delay and the nature of the acts done during the interval, which might affect either party and cause a balance of Justice or injustice in taking the one course or the other, so far as it relates to the remedy."

37. Whether the above doctrine of laches which disentitled grant of relief to a party by Equity Court of England, could disentitle the grant of relief to a person by the High Court in the exercise of its power under Article 226 of our Constitution, came up for consideration before a Constitution Bench of this Court in Moon Mills Ltd. v. M. R. Meher, President, Industrial Court, Bombay, AIR 1967 SC 1450. In the said case, it was regarded as a principle that disentitled a party for grant of relief from a High Court in the exercise of its discretionary power under Article 226 of the Constitution.

38. In State of M.P. v. Nandlal Jaiswal, (1986) 4 SCC 566 this Court restated the principle articulated in earlier pronouncements in the following words:

"9.... the High Court in exercise of its discretion does not ordinarily assist the tardy and the indolent or the acquiescent and the lethargic. If there is inordinate delay on the part of the Petitioner and such delay is not satisfactorily explained, the High Court may decline to intervene and grant relief in exercise of its writ jurisdiction. It was stated that this Rule is premised on a number of factors. The High Court does not ordinarily permit a belated resort to the extraordinary remedy because it is likely to cause confusion and public inconvenience and bring, In its train new injustices, and if writ jurisdiction is exercised after unreasonable delay, it may have the effect of inflicting not only hardship and inconvenience but also injustice on third parties. Itwas pointed out that when writ jurisdiction is invoked, unexplained delay coupled with the creation of third-party rights in the meantime is an important factor which also weighs with the High Court in deciding whether or not to exercise such jurisdiction."

39. While we are mindful of the fact that there is no period of limitation provided Page No.# 10/11

for filing a writ petition under Article 226 of the Constitution, ordinarily, a writ petition should be filed within a reasonable time, vide Jagdish Lal v. State of Haryana, (1997) 6 SCC 538; NDMC v. Pan Singh, (2007) 9 SCC 278.

40. Further, simply because the Respondents-Writ Petitioners submitted their applications to the relevant authority in the year 2005-2006, it cannot be said that they diligently perused the matter and had not slept over their rights. In this regard, it may be apposite to refer to the decision of this Court in State of Uttaranchal v. Shiv Charan Singh Bhandari, (2013) 12 SCC 179, wherein the following observations were made:

"19. From the aforesaid authorities it is clear as crystal that even if the court or tribunal directs for consideration of representations relating to a stale claim or dead grievance it does not give rise to a fresh cause of action. The dead cause of action cannot rise like a phoenix. Similarly, a mere submission of representation to the competent authority does not arrest time."

15. Applying the said decision of the Hon'ble Supreme Court in the case of Debabrata Tiwari (supra) to the facts of the present case, it is seen that the husband of the petitioner had expired on 03.01.2012. The consideration that is now sought to be made in respect of the petitioner herein, for appointment on compassionate ground is a consideration so required to be made after a lapse of around 13 years. The sense of immediacy in the matter of compassionate appointment in respect of the petitioner has been lost. Even if the delay in submission of application by the petitioner is ignored; entertaining the claim at this point of time would be of no avail, because, admittedly, the petitioner has been able to eke out a living even though she was not favoured with an appointment on compassionate grounds. Accordingly, this Court is of the considered view that it is not a fit case to direct the claim of the petitioner for appointment on compassionate ground be considered or entertained by the respondent authorities.

Page No.# 11/11

16. In view of the foregoing discussions and conclusions reached herein above by this Court, this Court is of the considered view that the issue involved in the present proceeding being a stale issue, it would not be permissible for this Court to issue any direction requiring consideration of the case of the petitioner for appointment on compassionate ground in pursuance to death of her husband, in harness, occasioning in the year 2012.

17. In view of the above conclusions, this writ petition is held to be devoid of any merit and accordingly, the same stands dismissed. However, there shall be no order as to costs.

JUDGE

Comparing Assistant

 
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 : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 

LatestLaws Partner Event : IJJ

 
 
Latestlaws Newsletter