Wednesday, 13, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Piyaria Devi vs Central Coalfields Limited Through Its ...
2025 Latest Caselaw 944 Jhar

Citation : 2025 Latest Caselaw 944 Jhar
Judgement Date : 5 June, 2025

Jharkhand High Court

Piyaria Devi vs Central Coalfields Limited Through Its ... on 5 June, 2025

Author: Rajesh Shankar
Bench: Rajesh Shankar
                                                    2025:JHHC:14495-DB



        IN THE HIGH COURT OF JHARKHAND AT RANCHI

                        L.P.A. No. 697 of 2023
                                   ---

       Piyaria Devi, wife of Bhagaw, resident of Village- Field Quari,
       Subhash Nagar, P.O.- Amlo, P.S.- Bermo, District- Bokaro
                                               ...      ...      Appellant
                                   Versus
       1. Central Coalfields Limited through its Chairman-cum-Managing
          Director, Darbhanga House, Ranchi
       2. The Director (Personnel), Central Coalfields Ltd., Darbhanga
          House, Ranchi
       3. The General Manager (P&IR), Central Coalfields Ltd.,
          Darbhanga House, Ranchi
       4. The Project Officer, Central Coalfields Ltd. Kargali Washery,
          Bermo, P.O.- Bermo, District- Bokaro
                                               ....     ...      Respondents
       CORAM:               HON'BLE THE CHIEF JUSTICE
                      HON'BLE MR. JUSTICE RAJESH SHANKAR
                                   ---
       For the Appellant             : Mr. Kumar Harsh, Advocate
                                       Miss Tejaswa Mohanta, Advocate
                                       Miss Khusboo Kumari, Advocate
       For the Respondents          : Mr. Radha Krishna Gupta, Advocate
                                       Mrs. Pinky Saw, Advocate
                                   ---
Reserved on 08.05.2025                    Pronounced on 05.06.2025
Per : Rajesh Shankar, J. :

The present appeal is directed against the order/judgment

dated 22.08.2023 passed in W.P.(S) No. 1138 of 2021 whereby writ

petition filed by the petitioner/appellant claiming compassionate

appointment, monetary compensation and death-cum-retiral

benefits as per National Coal Wage Agreement-VI (in short, "NCWA-

VI") in lieu of civil death of her husband as well as challenging

termination order of her husband dated 20.07.1989, has been

dismissed on the ground of delay and laches in preferring the suit in

the year 2012 for declaration of civil death of her husband and in

filing the writ petition.

2. In course of argument, learned counsel for the appellant has

waived the claim for compassionate appointment and has confined

2025:JHHC:14495-DB

his argument with respect to the payment of monetary benefit to

the appellant as per NCWA-VI as well as death-cum-retiral benefits

of her husband whose civil death has been declared in terms with

the judgment dated 22.04.2017 (decree dated 02.05.2017) passed

in Title Suit No. 01 of 2012.

3. Learned counsel for the appellant has submitted that the

appellant is the widow of late Bhagaw who was working as a P/R

worker in Kargali Washery, Central Coalfields Limited (CCL). Her

husband was missing since 17.10.1988 while he was on duty and the

said information was given to the management of the CCL. The

appellant and her family members tried to search and waited for him

till 25.10.1988, but he did not return. Thereafter, the appellant

informed Bermo Police and also gave a written report about missing

of her husband.

4. It has further been submitted that the management of the CCL

initiated an enquiry against the appellant's husband for his long

unauthorized absence and a chargesheet was issued against him

vide letter dated 30.03.1989 as well as an enquiry committee was

constituted to look into the matter. The enquiry officer submitted his

report to the Project Officer, Kargali Washery (the respondent no. 4)

vide letter dated 26.05.1989 stating that the charge of unauthorized

absence against the appellant's husband was proved beyond doubt

and on the basis of the said report, the service of her husband was

terminated with immediate effect vide office order dated 20.07.1989.

5. It has also been contended that the appellant sought

declaration of civil death of her husband by filing Title Suit No. 01 of

2012 before the Additional Civil Judge (Junior Division), Bermo at

2025:JHHC:14495-DB

Tenughat and the said suit was allowed in her favour vide judgment

dated 22.04.2017 and decree dated 02.05.2017 whereby declaration

was made to the effect that her husband had attained his civil death.

Thereafter, the appellant, vide letter dated 14.11.2017, made an

application before the respondent no.4 for providing her

compassionate appointment and death benefits, however the same

was rejected by the said respondent vide letter dated 16.05.2019 on

the ground that there was no provision under NCWA-VI for providing

employment to the dependent of an employee who had already

been dismissed/terminated from service on being civil dead. The

appellant thereafter, filed writ petition being W.P.(S) No. 1138 of

2021 with following prayers: -

(i) For quashing the order dated 16.05.2019 whereby

and whereunder the claim of the petitioner for

compassionate appointment has been rejected.

(ii) For commanding upon the respondents to appoint

the petitioner on compassionate ground in pursuance

of the relevant clauses of the NCWA.

(iii) For quashing the order of termination dated

20.07.1989 whereby the husband of the petitioner has

been terminated on the ground of unauthorized

absence.

(iv) For issuance of direction upon the respondents for

payment of monetary compensation in terms of

relevant clauses of the NCWA as well as death cum

retiral dues to the petitioner.

6. The said writ petition was dismissed by the learned Single

2025:JHHC:14495-DB

Judge vide judgment/order dated 22.08.2023 passed in W.P.(S) No.

1138 of 2021 observing inter alia that there was a considerable

delay and laches on the part of the appellant and though the suit

was preferred in the year 2012, yet there was no explanation with

respect to the delay caused between the year 1989 when the

services of the husband of the appellant was terminated and the

year 2012 when the suit was preferred by the appellant seeking

declaration of civil death of her husband.

7. Learned counsel for the appellant has further argued that the

learned Single Judge failed to appreciate that after declaration of

civil death of the appellant's husband, the order of his termination

pursuant to a departmental enquiry report submitted by the enquiry

officer for the alleged unauthorized absence, is meaningless and

non est in the eye of law. Moreover, the order of termination passed

in the ex-parte departmental proceeding will also be of no legal

consequence as the proceeding against a dead person could not

have been initiated or continued.

8. It has also been contended that the learned Single Judge failed

to take into consideration that the appellant could have been entitled

to make a legal claim for monetary benefit under relevant clauses of

NCWA-VI only after declaration of civil death of her husband. The

issue of limitation was not raised by the respondent-CCL before the

Civil Court though the said issue was formulated in the suit, however

the learned Single Judge dismissed the writ petition on the point of

belated claim ignoring the said aspect.

9. On the contrary, learned counsel for the respondent-CCL has

submitted that the husband of the appellant was terminated from

2025:JHHC:14495-DB

service w.e.f. 20.07.1989 due to unauthorized absence from duty

and after 23 years of the said termination, a suit was filed in the

year 2012 seeking declaration of his civil death and as such, the

learned Single Judge rightly dismissed the writ petition filed by the

appellant on the ground of delay and laches.

10. Heard learned counsel for the parties and perused the

materials available on record.

11. The main argument of learned counsel for the appellant is that

since a competent civil court has declared civil death of the

appellant's husband, she is at least entitled to the monetary

compensation in terms with the relevant provisions of the NCWA-IV.

12. Though the factum of declaration of civil death of the

appellant's husband has not been denied by the respondent-CCL, yet

it has rejected her claim of monetary compensation on the ground

that before declaration of civil death, the appellant's husband was

already terminated from service due to unauthorized absence and as

such, there was no question of grant of monetary compensation to

her.

13. On bare perusal of the record of the case, it appears that the

husband of the appellant was missing since 18.10.1988 and the

information to that effect was given to the management of

respondent-CCL as well as to the police, however an ex-parte

departmental proceeding for unauthorized absence was initiated

against him and was finally terminated from service. A suit being

Title Suit No. 01 of 2012 filed by the appellant was decreed in her

favour and her husband was declared civil dead, however the

management of CCL rejected the claim of the appellant for

2025:JHHC:14495-DB

compassionate appointment and monetary compensation on the

ground that there was no provision in the NCWA-VI to provide

appointment to the dependent of an employee who was

dismissed/terminated from service prior to declaring as civil dead.

14. We are of the considered view that since the husband of the

appellant was missing since 18.10.1988, his termination from service

on the ground of unauthorized absence that too in an exparte

departmental proceeding was bad in law. Moreover, subsequently

her husband was declared civil dead by a competent court of law.

The termination of an employee for unauthorized absence can only

be done if it is found that he is avoiding the duty without taking

permission from the competent authority, however if the employee

himself was missing, the question of taking permission by him for his

absence did not arise.

15. So far the dismissal of the writ petition by the learned Single

Judge on the ground of delay and laches is concerned, we have

perused the judgment of the Hon'ble Supreme Court rendered in the

case of Dharnidhar Mishra (D) and Another Vs. State of Bihar

& Others reported in (2024) 10 SCC 605 wherein it has been

held that the issue of delay and laches cannot be raised in a case of

a continuing cause of action or if the circumstances shock the

judicial conscience of the court. The condonation of delay is a matter

of judicial discretion, which must be exercised judiciously and

reasonably in the facts and circumstances of the case. It has further

been held that there is no period of limitation prescribed for the writ

courts to exercise their constitutional jurisdiction to do substantial

justice.

2025:JHHC:14495-DB

16. Thus, there is no rigid rule to reject every writ petition which is

filed belatedly, rather each case should be dealt with looking to its

facts and circumstances. If the circumstances of a case shock the

judicial conscience of the writ court, it may exercise discretionary

power under the plenary jurisdiction to do the substantial justice.

17. In the case in hand, we are of the view that the termination of

the appellant's husband from service on the ground of his

unauthorized absence was itself bad in law and as such, the learned

Single Judge was not right in dismissing the writ petition on the

ground of delay and laches.

18. Consequently, order/judgment dated 22.08.2023 passed in

W.P.(S) No. 1138 of 2021 is set aside. The termination order of the

appellant's husband dated 20.07.1989 is also quashed. The

respondent-CCL is accordingly directed to pay the monetary

compensation as well as death-cum-retiral benefit of the deceased

employee to the appellant as per relevant provisions of NCWA-VI

within four weeks from the date of this order.

19. The present appeal is accordingly allowed with aforesaid

observation and direction.

(M.S. Ramachandra Rao, C.J.)

(Rajesh Shankar, J.) A.F.R. Ritesh/

 
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