Saturday, 16, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Ashok Bhuia vs The Central Coalfields Limited ...
2025 Latest Caselaw 7441 Jhar

Citation : 2025 Latest Caselaw 7441 Jhar
Judgement Date : 3 December, 2025

[Cites 1, Cited by 0]

Jharkhand High Court

Ashok Bhuia vs The Central Coalfields Limited ... on 3 December, 2025

Author: Rajesh Shankar
Bench: Rajesh Shankar
                                                   2025:JHHC:36181-DB




   IN THE HIGH COURT OF JHARKHAND AT RANCHI
               L.P.A. No. 105 of 2025
Ashok Bhuia, aged about 35 years, son of Late Saguni Bhuia, At present
residing at Jharkhand 15 No. Colony, P.O. Kedla, P.S. Mandu, District
Ramgarh, Jharkhand                      ...     ...    ... Petitioner/Appellant
                             Versus
1.      The Central Coalfields Limited represented through its Chairman-
cum-Managing Director, having its office at Darbhanga House, P.O.
G.P.O, P.S. Kotwali, District Ranchi
2.      The Director (Personnel), Central Coalfields Limited, having its
office at Darbhanga House, P.O. G.P.O, P.S. Kotwali, District Ranchi.
3.      The General Manager (P & IR), Central Coalfields Limited, having
its office at Darbhanga House, P.O. G.P.O, P.S. Kotwali, District Ranchi.
4.      The General Manager, Central Coalfields Limited, Hazaribagh
Area, At. & P.O. Charhi, P.S. and District Hazaribag, Jharkhand
5.      The Project Officer, Jharkhand Open Cast Project, Central
Coalfields Limited, At. and P.O. Kedla, P.S. Mandu, District Ramgarh,
Jharkhand                            ...  ...     ... Respondents/Respondents
                             ---------
CORAM: HON'BLE THE CHIEF JUSTICE
               HON'BLE MR. JUSTICE RAJESH SHANKAR
                             ---------
For the Appellant:           Mr. Rahul Kumar, Advocate
                             Mr. Om Prakash Prasad, Advocate
For the Resp.-CCL:           Mr. Abhishek Choudhary, Advocate
                     ---------
04/Dated: 03.12.2025
Tarlok Singh Chauhan, C.J. (Oral)

1. Even though this Interlocutory Application seeking condonation of

delay of 154 days is vehemently opposed, however, for the reasons set

out in the application, we find sufficient cause to condone the delay of 154

days in filing the appeal.

2. Ordered accordingly.

3. This Interlocutory Application stands disposed of.

4. The petitioner (appellant herein) had approached the respondents

seeking compassionate appointment without disclosing that his deceased

father in fact had three wives. When the application was not decided, the

2025:JHHC:36181-DB

petitioner approached this Court by filing W.P.(S) No. 4567 of 2014, the

same was disposed of vide order dated 16.09.2014 with a direction to

respondent No. 5 i.e. the Project Officer, Jharkhand Open Cast Project,

Central Coalfields Limited, Kedla, Mandu, Ramgarh, to take a decision on

the representation of the petitioner within a period of twelve weeks after

due verification of the relevant records of the deceased employee and

also being satisfied that he was the rightful claimant for the same. The

petitioner admittedly did not submit the representation within the

stipulated time and rather filed Contempt Case (Civil) No. 86 of 2015

which was dismissed as withdrawn as is evident from the order dated

19.06.2015.

5. Later on, the petitioner again filed another contempt case being

Contempt Case (Civil) No. 359 of 2022 and it is therein that for the first

time the petitioner disclosed that his late father was in fact having three

wives and a number of children. The contempt case was disposed of vide

order dated 30th of August 2023 after observing that no contempt was

made out against the opposite parties for non-compliance of order dated

16.09.2014 passed in W.P.(S) No. 4567 of 2014. It was further observed:

"In fact, it appears that the petitioner was negligent throughout as in spite of the order having been passed by this Court about 9 years back, the petitioner has not submitted the desired document and even now some of the affidavits are still missing, as has been submitted by the learned counsel for the opposite party no.2."

6. The petitioner thereafter again approached the writ Court by filing

W.P.(S) No. 1731 of 2024 wherein again he sought appointment on

compassionate ground which petition came to be dismissed vide order

dated 15.05.2024 by the learned writ Court on the ground of delay as it

2025:JHHC:36181-DB

was after almost eleven years after the death of his father that the

petitioner was seeking compassionate appointment.

7. Aggrieved by the judgment passed by the learned writ Court, the

petitioner /appellant has filed the instant appeal mainly on the ground that

it was on account of the non grant of 'No Objection Certificate' by the 3rd

wife that the claim of the petitioner could not be decided and now that the

3rd wife has given an affidavit sworn on 12.04.2023 recommending the

case of the petitioner for compassionate appointment in place of her

deceased husband, the petitioner ought to be granted compassionate

appointment.

8. We find no merit in the said contention given the fact that firstly the

respondents cannot be held to be responsible for any delay in considering

the case of the petitioner for compassionate appointment. Secondly, the

delay was entirely on account of the internal issues between the petitioner

and his larger family for which again the respondents cannot be held

responsible. Thirdly, the petitioner ought to have disclosed the fact

regarding his late father having three wives at the time when he initially

approached this Court by filing W.P.(S) No. 4567 of 2014 and having

failed to disclose the same obviously the instant appeal based on these

grounds is not tenable in view of the principles as embodied in Order II

Rule 2 CPC.

9. In addition to the above, the case of the petitioner cannot be

considered at such belated stage, after all, the family of the petitioner, as

rightly observed by the learned writ Court, would by now have come out

of the pecuniary circumstances, for which purpose alone, the provisions

of compassionate appointment are ordinarily made in the departments.

2025:JHHC:36181-DB

Lastly and more importantly, compassionate appointment is not a source

of recruitment for which the petitioner can claim as a matter of right.

10. For all the reasons stated above, we find no merit in this appeal.

The same is consequently dismissed. Pending interlocutory application, if

any, stands closed.

(Tarlok Singh Chauhan, C.J.)

(Rajesh Shankar, J.)

03.12.2025

N.A.F.R. VK/Pramanik

Uploaded on 05.12.2025

 
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