Citation : 2025 Latest Caselaw 1159 Gua
Judgement Date : 4 June, 2025
Page No.# 1/4
GAHC010104242025
2025:GAU-AS:7223
THE GAUHATI HIGH COURT
(HIGH COURT OF ASSAM, NAGALAND, MIZORAM AND ARUNACHAL PRADESH)
Case No. : WP(C)/2921/2025
BHASKARJYOTI SAIKIA
S/O- LATE MOHANDRA SAIKIA.
VILL.- KALITA GAON,
P.O. AND P.S.- GHILAMARA, DIST.- LAKHIMPUR, ASSAM, PIN-787053
VERSUS
THE STATE OF ASSAM AND ORS
REPRESENTED BY THE CHIEF SECRETARY TO THE GOVERNMENT OF
ASSAM, DISPUR, GUWAHATI-781006.
2:THE CHAIRMAN OF STATE LEVEL COMMITTE(SLC)
FOR APPOINTMENT ON COMPASSIONATE GROUND
DISPUR
GUWAHATI-781006
3:THE COMMISSIONER AND SECRETARY TO THE GOVERNMENT OF
ASSAM
PERSONAL DEPARTMENT
DISPUR
GUWAHATI-781006
4:THE STATE OF ASSAM
REPRESENTED BY THE COMMISSIONER AND SECRETARY TO THE GOVT.
OF ASSAM
P.W.D. DEPARTMENT
DISPUR
GHY-6
5:THE CHIEF ENGINEER PWD
BUILDING
Page No.# 2/4
ASSAM
CHANDMARI
GHY-3
6:THE DISTRICT COMMISSIONER CUM CHAIRMAN
DISTRICT LEVEL COMMITTE (DLC)
LAKHIMPUR FOR APPOINTMENT ON COMPASSIONATE GROUND
NORTH LAKHIMPUR
ASSAM
PIN-787001.
7:THE EXECUTIVE ENGINEER PWD
BUILDING
LAKHIMPUR DISTRICT TERRITORIAL BUILDING DIVISION
NORTH LAKHIMPUR
P.O. AND DIST.- LAKHIMPUR
ASSAM
PIN-78700
Advocate for the Petitioner : MR. N HOSSAIN, MR N SARMA
Advocate for the Respondent : GA, ASSAM, SC, P W D
BEFORE
HONOURABLE MR. JUSTICE SUMAN SHYAM
ORDER
Date : 04/06/2025
Heard Mr. N. Sarma, learned counsel for the writ petitioner. Also heard Mr. A. Chakraborty, learned Government Advocate, Assam, appearing for the State.
The grievance of the petitioner pertains to rejection of his case for consideration for appointment on compassionate ground.
The father of the petitioner, who was serving as a Grade-IV employee under the Assistant Executive Engineer, PWD (Building), Dhemaji, Assam, died in harness on 01/05/2008. After the death of the Government servant, who was the sole bread earner of the family, the petitioner had submitted an application on 04/02/2010 seeking appointment on compassionate ground. Vide resolution adopted in the meeting of the District Level Committee (DLC) held on 01/09/2022, petitioner's case was recommended for appointment on compassionate ground. However, despite the lapse of several years, no decision was taken by the State Level Committee (SLC) in the matter, as a result of which, Page No.# 3/4
the matter remained pending. However, in the wake of the OM dated 18/09/2024 issued by the Government of Assam, imposing a complete ban on appointment on compassionate ground, the petitioner's claim has now been extinguished. Aggrieved thereby, he has approached this Court by filing the instant writ petition inter-alia assailing the OM dated 18/09/2024.
By referring to the recent judgement of a coordinate Bench rendered on 03/04/2025 in WP(C) 342/2025 and the batch of connected writ petitions as well as the subsequent order dated 28/05/2025 passed by this Court in WP(C) No. 2849/2025, Mr. Sarma has submitted that the case of his client deserves to be considered by the SLC in the light of the observations made in the judgement and order dated 03/04/2025.
After going through the judgement and order dated 03/04/2025, I find that although the learned Single Judge has clarified that the observations made therein would not lay down a binding precedent, yet, there are certain directions and observations, which, in the opinion of this Court, would have relevant bearing in the outcome of the present petition.
In the judgement and order dated 03/04/2025, the learned Single Judge has made the following observations in paragraphs 9 & 10, which are reproduced herein below for ready reference :-
"9. In view of the consent of the learned counsels for the parties, all the writ petitions that are pending as on today, i.e., 03.04.2025, in the Gauhati High Court, which have put to challenge the impugned OM dated 18.09.2024, are to be decided as follows:-
(i) All the applications for compassionate appointment submitted by the petitioners shall be considered and disposed of by the concerned DLC/SLC on merit, by taking into consideration the various guidelines prior to 01.04.2017, laid down by the State Government for compassionate appointment and the judgments of the Hon'ble Supreme Court and the High Court. Consequently, the rejection of all compassionate appointments by the DLC/SLC, which have been put to challenge and are pending in the Gauhati High Court as on 03.04.2025, are set aside.
(ii) The entire process for considering the various applications for compassionate appointment and the decision to be taken in each case by the concerned authorities, should be completed within a period of six months from the date of receipt of a certified copy of this order by the concerned District Commissioner, who is also the Chairman of the DLC, if the matter pertains to the DLC. In other cases, the Chief Secretary to the Government of Assam, who is the Chairman of the SLC, if the matter pertains the SLC.
Page No.# 4/4
10. It is made clear that in view of the consent of the parties, this Court has not gone into the merits of any of the petitioners' cases that are being disposed of by way of this order and as such, the applications for compassionate appointment should be disposed of by the concerned authorities on merit, as they deem it fit and proper. The decision/s to be taken by the concerned authorities should be based on reasons and the decision taken should be communicated to the petitioners thereafter. It is also directed that while deciding the applications for compassionate appointment, the respondents cannot take recourse to the impugned OM dated 18.09.2024, though the judgment provided therein, i.e., the case of Debabrata Tiwari (supra), can be considered/applied by the concerned authorities. It is again made clear that this order cannot be used as a precedent for cases that are filed on 04.04.2025 and thereafter. It shall only apply to cases that are pending before this Court as on 03.04.2025."
Having regard to the peculiar facts and circumstances of the case and for the ends of justice, I am of the view that the petitioner's case deserves to be considered in the light of the aforementioned observations. As such, this writ petition is being disposed of at the stage of motion hearing by providing that the petitioner's case be considered by the SLC in the light of the observations made in paragraphs 9 & 10 of the judgement and order dated 03/04/2025 and appropriate decision, as may be permissible under the law, be taken in the matter.
Whatever be the outcome of the process, the same be intimated to the petitioner, in writing, without any undue delay.
With the above observations, the writ petition stands disposed of.
JUDGE
Comparing Assistant
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!