Citation : 2025 Latest Caselaw 4936 Gua
Judgement Date : 23 May, 2025
Page No.# 1/5
GAHC010102212025
2025:GAU-AS:6525
THE GAUHATI HIGH COURT
(HIGH COURT OF ASSAM, NAGALAND, MIZORAM AND ARUNACHAL PRADESH)
Case No. : WP(C)/2697/2025
LATU MONI BORO
S/O LATE BHOLA RAM BORO, R/O VILLAGE 2 NO NARUA, P.O. NARUA, PS.
MUKALMUA, DISTRICT NALBARI, ASSAM, PIN 781138
VERSUS
THE STATE OF ASSAM AND ORS
REPRESENTED BY THE SECRETARY TO THE GOVT. OF ASSAM,
DEPARTMENT OF SCHOOL EDUCATION (ELEMENTARY), DISPUR,
GUWAHATI-6
2:THE STATE LEVEL COMMITTEE
ON COMPASSIONATE APPOINTMENT
REP. BY THE CHIEF SECRETARY CUM CHAIRMAN TO THE GOVT. OF
ASSAM
DISPUR
GUWAHATI-06
3:THE DISTRICT LEVEL COMMITTEE
FOR COMPASSIONATE APPOINTMENT
REP. BY ITS CHAIRMAN CUM DISTRICT COMMISSIONER
NALBARI
ASSAM
PIN-781335
4:THE DISTRICT ELEMENTARY EDUCATION OFFICER
NALBARI
ASSAM
PIN-78133
Advocate for the Petitioner : MR A HAWARI, A R MONDAL,MR. S U AHMED
Advocate for the Respondent : SC, ELEM. EDU, GA, ASSAM
Page No.# 2/5
BEFORE
HONOURABLE MR. JUSTICE LANUSUNGKUM JAMIR
ORDER
Date : 23.05.2025
Heard Mr. S. U. Ahmed, learned counsel for the petitioner. Also heard Mr. P. K. Bora, learned Standing Counsel, Elementary Education Department, for the respondent Nos. 1 & 4 and Ms. D. D. Barman, learned Additional Senior Government Advocate, for the respondent Nos. 2 & 3.
2. The father of the petitioner "Late Bhola Ram Boro", while serving as an Assistant Teacher at Anchalik Boro M. E. School, Nalbari District, died-in-harness on 25.04.2014. Thereafter, the petitioner made an application for appointment on compassionate grounds on 02.05.2014. The concerned DLC considered the case of the petitioner on 24.06.2014. However, the case of the petitioner could not be recommended as there was lack of vacancies in Grade- IV post. The DLC again re-considered the case of the petitioner on 29.09.2021 and rejected the case of the petitioner on the ground that the application has already completed 2 (two) years and the proposal has lost its force in terms of the Office Memorandum dated 01.06.2015.
3. Being aggrieved, the petitioner approached this Court by filing WP(C)/6582/2022, which was disposed of by Order dated 21.07.2023 by coming to the conclusion that the delay in placing the case of the petitioner before the DLC in its meeting held on 29.09.2021 cannot be attributed to the petitioner inasmuch as if any delay is caused it was due to the fault of the respondents Page No.# 3/5
and not the petitioner. Accordingly, the matter was remanded back to the concerned DLC to reconsider the case of the petitioner in its next immediate sitting.
4. The District Level Committee, Nalbari, in its meeting held on 13.11.2023, thereafter, considered the case of the petitioner and recommended her case for appointment on compassionate grounds for the post of Assistant Teacher against ST(P) vacant post of Upper Primary School level at DEEO Office.
5. In the meantime the Personnel (B) Department, Government of Assam, issued an Office Memorandum on 18.09.2024, wherein it is stated that no cases for appointment on compassionate ground to the family member of State Government employees who died-in-harness or retired prematurely on being declared permanently incapacitated for service or missing and whose whereabouts is not known prior to 31.03.2017, shall be entertained by any Administrative Department/Authority for any reason whatsoever nor be placed before the SLCs/DLCs for recommendation of candidates for appointment on compassionate ground.
6. The said Office Memorandum dated 18.09.2024, was challenged in a number of writ petitions and the leading case was WP(C) No. 342 of 2025. This batch of writ petitions were disposed of by an Order dated 03.04.2025, wherein, the operative portion reads as under:
" 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:-
Page No.# 4/5
(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.
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.
11. The writ petitions are accordingly disposed of."
Page No.# 5/5
7. Ms. D. D. Barman, learned Additional Senior Government Advocate, submits that as the DLC, Nalbari has already recommended the case of the petitioner in its meeting held on 13.11.2023 and further taking into consideration the Order dated 03.04.2025 passed by this Court in WP(C) No. 342/2025 along with a batch of other writ petitions, the case of the petitioner can now be considered by the SLC.
8. Recording the submission made by the learned Additional Senior Government Advocate, this writ petition is disposed of directing the SLC to consider the case of the petitioner in terms of the recommendation of the DLC, Nalbari in its meeting held on 13.11.2023 and in accordance with law in its next immediate meeting. However, if the case of the petitioner has already been considered by the SLC, the outcome of such consideration shall also be communicated to the petitioner forthwith.
9. With the above observations and directions, this writ petition is 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!