Monday, 11, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Yadhu Krishnan vs State Of Kerala
2025 Latest Caselaw 4882 Ker

Citation : 2025 Latest Caselaw 4882 Ker
Judgement Date : 7 March, 2025

Kerala High Court

Yadhu Krishnan vs State Of Kerala on 7 March, 2025

                                                          2025:KER:20009
W.P.(C). No.7941 & 9268 of 2022
                                     :1:


               IN THE HIGH COURT OF KERALA AT ERNAKULAM
                                   PRESENT
                 THE HONOURABLE MR.JUSTICE VIJU ABRAHAM
    FRIDAY, THE 7TH DAY OF MARCH 2025 / 16TH PHALGUNA, 1946
                            WP(C) NO. 7941 OF 2022
PETITIONER:
              YADHU KRISHNAN
              AGED 25 YEARS
              S/O. ANIL B. KUMAR, NARAYANAMANDIRAM, KODANTHURUTH,
              KUTHIYATHODU P. O., ALAPPUZHA, PIN -688533.


              BY ADV T.M.ABDUL LATHEEF
RESPONDENTS:

      1       STATE OF KERALA
              REPRESENTED BY SECRETARY TO GOVERNMENT, GENERAL
              EDUCATION DEPARTMENT, SECRETARIAT P. O.,
              THIRUVANANTHAPURAM, PIN - 695 001.

      2       ADDITIONAL DIRECTOR
              GENERAL EDUCATION DEPARTMENT, SECRETARIAT P. O.,
              THIRUVANANTHAPURAM, PIN - 695 001.

      3       DEPUTY DIRECTOR OF EDUCATION
              CHERTHALA P. O., ALAPPUZHA, PIN - 682301.

      4       DISTRICT EDUCATION OFFICER
              CHERTHALA P. O., ALAPPUZHA, PIN - 682301.

      5       MANAGER
              ECEK UNION HIGH SCHOOL, KUTHIYATHODU P. O.,
              ALAPPUZHA, PIN - 688533.
                                                       2025:KER:20009
W.P.(C). No.7941 & 9268 of 2022
                                  :2:


      6       K. V. ANEESH
              KATTIPARAMBIL HOUSE, MUHAMMA P. O., ALAPPUZHA,
              PIN - 688533.


              BY ADVS.
              ADVOCATE GENERAL OFFICE KERALA
              Nidhi Balachandran
              S.SUBHASH CHAND



OTHER PRESENT:

              GP- NIMA JACOB


       THIS WRIT PETITION (CIVIL) HAVING BEEN FINALLY HEARD ON
07.03.2025, ALONG WITH WP(C)NO9268/2022, THE COURT ON THE
SAME DAY DELIVERED THE FOLLOWING:
                                                           2025:KER:20009
W.P.(C). No.7941 & 9268 of 2022
                                     :3:




               IN THE HIGH COURT OF KERALA AT ERNAKULAM
                                   PRESENT
                 THE HONOURABLE MR.JUSTICE VIJU ABRAHAM
    FRIDAY, THE 7TH DAY OF MARCH 2025 / 16TH PHALGUNA, 1946
                            WP(C) NO. 9268 OF 2022
PETITIONER:
              ACHUTH A.,
              AGED 26 YEARS
              FULL TIME MENIAL, ECEK UNION HIGH SCHOOL,
              KUTHIYATHODE, ALAPPUZHA 688 533.


              BY ADVS.
              K.JAJU BABU (SR.)
              M.U.VIJAYALAKSHMI
              SACHIN RAMESH



RESPONDENTS:
    1     STATE OF KERALA
          REPRESENTED BY SECRETARY TO GOVERNMENT, GENERAL
          EDUCATION DEPARTMENT, GOVERNMENT SECRETARIAT,
          THIRUVANANTHAPURAM 695 001.

      2       THE DIRECTOR OF GENERAL EDUCATION,
              DIRECTORATE OF GENERAL EDUCATION, JAGATHY,
              THIRUVANANTHAPURAM 695 014.

      3       THE DEPUTY DIRECTOR OF EDUCATION,
              ALAPPUZHA, OFFICE OF THE DEPUTY DIRECTOR OF
              EDUCATION, ALAPPUZHA 688 001.
                                                       2025:KER:20009
W.P.(C). No.7941 & 9268 of 2022
                                   :4:


      4       THE DISTRICT EDUCATIONAL OFFICER,
              CHERTHALA, OFFICE OF THE DISTRICT EDUCATIONAL
              OFFICER, ALAPPUZHA 688 524.

      5       THE MANAGER,
              ECEK UNION HIGH SCHOOL, KUTHIYATHODE,
              ALAPPUZHA 688 533.

      6       SRI. K.V. ANEESH,
              KALLIPARAMBIL HOUSE, MUHAMMA P.O.,
              ALAPPUZHA 688 525.


              BY ADVS.
              Nidhi Balachandran
              S.SUBHASH CHAND



       THIS WRIT PETITION (CIVIL) HAVING BEEN FINALLY HEARD ON
07.03.2025, ALONG WITH WP(C)NO.7941/2022, THE COURT ON THE
SAME DAY DELIVERED THE FOLLOWING:
                                                          2025:KER:20009
W.P.(C). No.7941 & 9268 of 2022
                                     :5:


                          VIJU ABRAHAM, J.
         --    -- -- -- -- -- -- -- -- -- -- -- --
                  W.P.(C) Nos.7941 & 9268 of 2022
         --    -- -- -- -- -- -- -- -- -- -- -- --
                Dated this the 7th day of February, 2025

                                  JUDGMENT

Since a common issue is involved in both these writ petitions,

they were heard and disposed of by a common judgment.

2. The 5th respondent, the Manager of an aided school

appointed the petitioner herein as Full Time Menial in the

promotion vacancy of one Smt.G.S.Ambily as per Ext.P1. When the

proposal for approval of appointment of the petitioner was

forwarded, the same was rejected by the 4 th respondent as per

Ext.P2 for the reason that the 6th respondent who is having a 51B

claim has not been given appointment. Aggrieved by the same the

Manager preferred an appeal before the 3 rd respondent. The

father of the 6th respondent, late K.A.Vijayan, who was working as

Physical Education Teacher in the School, died in harness on

29.02.1996. However, his children did not submit an application 2025:KER:20009 W.P.(C). No.7941 & 9268 of 2022

within time. The 1st respondent has specified time limit of 2 years

from the date of death to submit the application and in case of

minors, application has to be made within 3 years from the date of

attaining majority. The 6th respondent did not submit any

application within the prescribed time limit. In fact Ext.P3

application was submitted by the 6th respondent only on

18.12.2017. The 6th respondent had approached the Kerala State

Human Rights Commission and the said Commission by Ext.P4

order directed respondents 2 and 3 to consider the application of

the 6th respondent sympathetically. Based on Ext.P4, the 4th

respondent directed the 5th respondent Manager as per Ext.P5 to

consider the application submitted by the 6 th respondent, which

was rejected as per Ext.P6 order. However, by Ext.P7 order the 4 th

respondent directed the 5th respondent to appoint the 6th

respondent in the first vacancy as per the qualification. Later, the

4th respondent by Ext.P8 again issued a direction to appoint the 6 th

respondent in the existing vacancy. The petitioner, the 5 th

respondent Manager and one Sri. Yadhukrishnan A. (the petitioner 2025:KER:20009 W.P.(C). No.7941 & 9268 of 2022

in W.P.(C)No.7941 of 2022) who was appointed as Clerk,

approached this Court by filing W.P.(C) No.21734/2019. While so,

the proposal for approval of appointment of the petitioner as Clerk

was rejected by the 4th respondent as per Ext.P9 order.

Thereupon the above said writ petition was disposed of as per

Ext. P10 judgment relegating the petitioner to file an appeal

against Ext.P9 order. Ext.P11 appeal was preferred, which was

rejected by Ext.P12 order. In Ext.P12 the 3rd respondent entered

into a finding that the dependents of late Vijayan had submitted

applications for compassionate employment during various periods

and the same was not considered by the Manager and therefore,

the claim of the 6th respondent under Rule 51B KER is sustainable.

Aggrieved by the same, the petitioner has filed appeal before the

2nd respondent. The said appeal was reject by the 2 nd respondent

as per Ext.P13. Aggrieved by Ext.P13, Ext.P14 revision petition

was preferred by the petitioner before the 2 nd respondent and the

said revision petition was rejected as per Ext.P16. It is aggrieved

by the same that the above writ petition has been filed.

2025:KER:20009 W.P.(C). No.7941 & 9268 of 2022

3. The petitioner was appointed as a Clerk by the 5 th

respondent in the retirement vacancy of one K.G.Vipin, the

vacancy which arose on 22.05.2019 as per Ext.P1. The approval of

appointment was refused by the 4th respondent DEO for the reason

that the 6th respondent - a 51B claimant was not appointed in spite

of the direction issued by the Human Rights Commission in this

regard. Pursuant to the direction issued by this Court in Ext.P4

judgment, the issue was considered by the 3 rd respondent and by

Ext.P5 the request for approval of appointment of the petitioner

was rejected and held that the 6 th respondent is entitled for

appointment as he is 51B claimant. An appeal was preferred as

Ext.P6 and the same was rejected as per Ext.P7 order. Ext.P8 is

the copy of the application submitted by the 6th respondent for

appointment under the compassionate appointment scheme dated

18.12.2017 for the post of full time menial and the present

vacancy is that of the Clerk. The petitioner would contend that the

6th respondent cannot take a claim to the said post. It is aggrieved 2025:KER:20009 W.P.(C). No.7941 & 9268 of 2022

by the rejection as per Ext.P7 that the above writ petition has been

filed.

4. A detailed counter affidavit has been filed by the 4 th

respondent Government in W.P.(C)No.9268 of 2022 contending

that going by Rule 51B of Chapter XIV A Kerala Education

Rule(KER), the Manager shall give employment to a dependent of

an aided school employee dying in harness. The Government

Order relating to employment assistance to the dependents of

Government servants dying in harness shall apply in the matter of

such appointments in aided schools and the existing Government

orders in this regard is G.O(P) No.12/99/P&ARD dated 24.05.1999.

It is further contended that going by the said Government Order,

the time limit for preferring applications for the Scheme will be 2

years from the date of death of employee and in the case of minor

dependents, the period will be within 3 years after attaining

majority. It is also stated that Sri.K.A.Vijayan died on 28.02.1996

and thereafter his wife Smt.C.R.Chandramathy submitted an

application for employment before the District Educational 2025:KER:20009 W.P.(C). No.7941 & 9268 of 2022

Officer, Alappuzha and the same has been handed over to the

Manager vide letter No.B2/5799/1996 dated 15.05.1996. Thus the

application submitted was within the time limit and hence valid.

But the Manager rejected the application saying it was defective.

It is further contended that going by para 26 of GO(P)

No.12/1999/P&ARD dated 24.05.1999 referred to above, the

applicant will have right to withdraw the application at any time

before the job is accepted so as to enable another dependent of

the family to make his/her application for employment assistance.

The 6th respondent submitted his application on this basis and it is

not belated. The Human Rights Commission has also as per order

dated 12.04.2017 ordered the 4th respondent to consider the

claim of the 6th respondent. It is further stated in the counter

affidavit that the original applicant Smt.Chandramathy submitted

several representations, but the same was not considered and

later the elder son of the deceased, Sri.K.V.Aji has also submitted

application in the prescribed format. However, all these

applications were rejected by the 5th respondent. It is further 2025:KER:20009 W.P.(C). No.7941 & 9268 of 2022

contended that after submission of the application on 18.12.2017,

there arose two vacancies in the school for which the 6 th

respondent was eligible, was filled up by granting appointment to

fresh employees. The 5th respondent Manager is bound to give

appointment to the 6th respondent by accepting his claim under

Rule 51 B of Chapter XIV A KER.

5. The 6th respondent has adopted the counter affidavit in

W.P.(C)No.7941 of 2022 in W.P.(C)No.9268 of 2022. It is

contended that the writ petition is not maintainable as no ground

warranting the interference of the impugned orders have been

made out by the petitioner. Though the direction of the Human

Rights Commission was challenged, the petitioner could not get

any relief. Though the mother of the 6 th respondent made an

application for employment assistance before the 5 th respondent

on 15.05.1996 and the same was forwarded by the District

Educational Officer, the 5th respondent did not take any action.

Subsequently, a Full Time Menial vacancy had arisen in the school

and the brother of the 6th respondent made a request but the same 2025:KER:20009 W.P.(C). No.7941 & 9268 of 2022

was rejected on the ground that the same has been submitted

beyond the permissible time limit. Thereafter, the Manager made

a fresh appointment in the said post of Full Time Menial and it was

thereafter that the 6th respondent has made an application for

employment assistance. The appointment now made is overlooking

the statutory claim of the 6 th respondent as provided in Rule 51B

of Chapter XIV A KER. It is submitted that the issues raised in

these writ petitions are settled in favour of the 6 th respondent by a

series of judgments of the Apex Court as well as this Court. It is

also contended that the petitioner in W.P.(C)No.7941 of 2022 has

got an alternative remedy of revision under Rule 92 of Chapter

XIV A KER against Ext.P8 order produced in that writ petition and

therefore, W.P.(C)No.7941 of 2022 is not maintainable. Since the

1st application submitted by the mother of the 6 th respondent was

within time, the claim of the 6 th respondent cannot be rejected on

the ground that there is delay in submitting the application.

6. The 5th respondent Manager has filed a counter affidavit in

W.P.(C) No.9268 of 2022. It is submitted in Ext.P12 order of the 2025:KER:20009 W.P.(C). No.7941 & 9268 of 2022

Deputy Director of Education, Alappuzha that the mother of the 6 th

respondent has submitted application under Compassionate

Employment on 15.05.1996 on behalf of Shri K. V. Aji who is the

brother of the 6th respondent and the same is forwarded by the

District Educational Officer, Alappuzha on 28.06.1996 and in the

information sought by the Manager before the District Educational

Officer, Cherthala regarding the same, Ext.R5(a) reply was

submitted stating that the said information regarding forwarding

of the application as per letter dated 28.06.1996 is not from the

said office. Thereupon the 5 th respondent approached the District

Educational Officer, Alappuzha seeking the very same information

and he was informed as per Ext.R5(b) that such an application

number is not available with the said office. Based on the same it

is the case of the 5th respondent that the statement in Ext.P12 by

the Deputy Director of Education appears to be a fabricated one,

so as to help the 6th respondent. It is further contended by the 5 th

respondent Manager that if such an application is forwarded by

the District Educational Officer as per file No.B2/5997/1996, the 2025:KER:20009 W.P.(C). No.7941 & 9268 of 2022

District Educational Officer, Alappuzha will not have approved the

appointment of Sri.V.J Yeshudas and also Smt.A.S.Ambily in 2011.

Therefore the contention taken in Ext.P12 that an application was

submitted and forwarded by the DEO to the Manager is only to be

rejected. It is further contended that the 6 th respondent has having

sufficient income from his farm and thereupon he has voluntarily

retired from Maruthy Udyoga Mandal Ltd and further that

recently on 12.04.2022, Ext.R5(d) application was submitted by

the 6th respondent under the Compassionate Employment Scheme

to the post of Clerk in which his annual family income is stated to

be Rs.60,000/-. It is also submitted that the mother of the 6 th

respondent is getting family pension which will come around Rs.

20,000 per month and the 6th respondent's wife is working as a

teacher earning more than Rs.10,000/- per month and therefore

the details of the income shown in the application is fabricated.

7. In W.P.(C)No.7941 of 2022, the petitioner has produced

certain documents obtained as per the provisions of the Right to

Information Act to substantiate that there is no evidence to show 2025:KER:20009 W.P.(C). No.7941 & 9268 of 2022

that the mother of the 6th respondent has submitted any

application under the Compassionate Appointment Scheme.

Ext.P11 communication would reveal that there is no records

available regarding the application submitted by the mother of the

6th respondent and the decision taken thereon. It is further

submitted that based on Ext.P14 communication that the brother

of the 6th respondent who had submitted an application earlier,

was appointed as a permanent employee in the Public Works

Department as Driver(Grade-I). The learned counsel for the

petitioners relies on Ext.P15 judgment in W.A.No.2178 of 2005

and the judgments in Manager, Kottor A.U.P.School v. State

of Kerala and Others [2020 KHC 845], Umesh Kumar

Nagpal v. State of Haryana and Others [1994 KHC 1178],

Sameena A.R. v. State of Kerala and Others [2015 (5) KHC

497], Naduvathur U.P.School and Another v. Bijeesh K. and

Others [2019 (3) KHC 472], Deepak v. Secretary, General

Education Department [2002 KHC 771], Lakshmi K.T. v.

State of Kerala and Others [2021 (6) KHC 448], Shreejith L. 2025:KER:20009 W.P.(C). No.7941 & 9268 of 2022

v. Deputy Director(Education) Kerala and Others [2012

KHC 4348], Sivamurthy v. State of Anjdhrapradesh [2008

KHC 4869], State of Himachal Pradesh and Another v.

Shashi Kumar [2019 KHC 6077] and the judgment in

Shimjuraj K. P. and Others v. State of Kerala and Others

[2016 (3) KHC 782] in support of his contentions, whereas the

respondents relies on the judgments in Manager, S.N.G.S. High

School v. Reji Sagar D.R. and Others [2008 (1) KHC 922],

Unnikrishnan K.M. v. Manager, C.A. High School,

Peruvamba and Others [2010 (1) KHC 285] and the judgment

in Soopy Haji K. K. v. State of Kerala and Others [2009 (2)

KHC 702] in support of their contentions.

8. I have heard the rival contentions on both sides.

9. Before going into the merits of the contentions raised, it is

profitable to consider the manner of disposal of the revision

petition submitted by the petitioner in W.P.(C) No.9268/2022. The

said revision has been filed invoking the provisions of Rule 92

Chapter XIV A KER. Rule 92 provides the power of the 2025:KER:20009 W.P.(C). No.7941 & 9268 of 2022

Government on their own motion or otherwise to call for the

records of the case, and revise any order passed by a subordinate

authority. When the revision is filed it was incumbent on the part

of the Government to consider the contentions of the petitioners

and take a decision on the revision petition on merits. Ext.P16 is

the revisional order in respect of the petitioner in W.P.

(C)No.9268/2022. A strange reason has been stated for rejecting

the revision that the Manager has not obeyed the original order

and the orders in appeal and therefore, there is violation of the

provisions of the Kerala Educational Act and Rules, and in view of

the same the revision petition is liable to be dismissed. I am of the

view that the said reason for rejecting the revision petition is

absolutely arbitrary and unjust. It is those original orders and

appellate orders which are sought to be revised by filing the

revision petition under Rule 92 Chapter XIV A KER and therefore

the Government was bound to hear and dispose of the revision on

its merits but on the other hand the Government has rejected the

revision petition stating that the order under revision is not 2025:KER:20009 W.P.(C). No.7941 & 9268 of 2022

complied by the Manager. Such a stand of the Government cannot

be accepted at all.

10. Going by the averments in the counter affidavit of the 6 th

respondent, on the death of the father of the 6 th respondent, his

mother submitted an application on 15.05.1996 for compassionate

appointment and no action was taken on the same. Later, when a

Full Time Menial vacancy has arisen in the school, the brother of

the 6th respondent, who is the elder son of deceased Vijayan, on

24.02.2004, submitted an application, ie., almost after 8 years

after submitting the initial application by the mother of the 6 th

respondent and the 6th respondent herein has admittedly

submitted Ext.P3 application only on 12.04.2017, ie., almost 21

years of the alleged application submitted by his mother. Though

it is claimed that an application has been submitted by the mother

of the 6th respondent as early as in 1996 and it is contended that

no decision has been taken on the application, no action has been

taken on the non-consideration of the application or the rejection

of the application if any submitted by the mother of the 6 th 2025:KER:20009 W.P.(C). No.7941 & 9268 of 2022

respondent. Further, it is admitted by the counter affidavit of the

6th respondent that later on when the vacancy of Full Time Menial

occurred, the 6th respondent's brother has made an application,

which was rejected for not having filed the application within

time. The said rejection order is also not challenged. It is very long

thereafter that the 6th respondent has filed this application. The

claim of the 6th respondent is that since original application was

filed by the mother as early as in 1996, delay cannot be attributed

on the part of the 6th respondent in submitting an application in

2017 and the said contention has been accepted by the authorities

as per the impugned orders. Another aspect to be noted is that

after the mother made an application and according to the 6 th

respondent, the same was pending consideration, two

appointments were made ie., V.J. Yesudas and A.S. Ambily. Both

these appointments were approved by the District Educational

Officer. If the 6th respondent's mother had a claim to the said post,

naturally she would have challenged the appointment of V.J.

Yesudas and A.S. Ambily, since the same was made overlooking 2025:KER:20009 W.P.(C). No.7941 & 9268 of 2022

the superior claim of the 6th respondent's mother being a 51 B

claimant of Chapter XIV A KER. Admittedly there is no averment

in the counter affidavit that the said appointment was challenged

at any point of time and it is only when the petitioners in these

cases were appointed, the 6th respondent has made a claim based

on Ext.P3 application filed in 18.12.2017 under the Compassionate

Appointment Scheme. It is in the above said factual background

that the issue involved in these cases has to be considered.

11. Rule 51 B of Chapter XIV A KER deals with

compassionate appointment to dependent of an aided school

teacher dying in harness. Rule 51B reads as follows:

"51B. The Manager shall give employment to a dependent of an aided school teacher dying in harness. Government orders relating to employment assistance to the dependents of Government servants dying in harness shall mutatis mutandis, apply in the matter of such appointments"

Rule 9A of Chapter XXIV A KER deals with similar provisions for

appointment to dependent of non-teaching staff of an aided school

dying in harness. Therefore, going by Rule 51B Chapter XIV A 2025:KER:20009 W.P.(C). No.7941 & 9268 of 2022

KER, the appointment shall be governed by the Government order

relating to employment assistance to the dependents of

Government servants dying in harness. Going by the counter

affidavit filed by the 4th respondent, the rule applicable in the facts

of the present case is G.O.(P)No.12/99/P&ARD dated 24.05.1999.

The said Government Order dated 24.05.1999 was issued in

supersession of all existing orders to regulate appointment under

the Compassionate Appointment Scheme where the provisions

have been made most stringent, especially the time limit for

preferring application. Clause 19 of the said Government Order

dealing with 'the time limit for preferring application' reads as

follows:

"The time limit for preferring application

19. The time limit for preferring applications under the scheme will be 2 years from the date of death of Government Servants. In the case of minor, the period will be within 3 years after attaining majority."

Admittedly the teacher, who is the father of the 6 th respondent

died on 29.02.1996. Therefore, going by the said rules application 2025:KER:20009 W.P.(C). No.7941 & 9268 of 2022

ought to have been filed within a period of two years from the date

of death and in case of a minor, within a period of three years

after attaining majority. A perusal of Ext.P6 order, whereby the

claim of the 6th respondent was rejected reveal that 6th respondent

is born on 30.04.1980 and therefore, he ought to have made an

application on or before 30.04.2001, the date on which three year

period is over after he attained majority. But the present

application has been filed only in 2017, ie., after 16 years of the 6 th

respondent being a major. A perusal of the orders impugned in

these writ petitions would reveal that the claim of the 6 th

respondent was found to be sustainable based on the fact that the

original application submitted by his mother for herself was within

the time limit prescribed and therefore, this being a continuation

of the claim, the application submitted by the 6th respondent

should be treated as filed within time. Yet another reason stated

for allowing the claim of the 6 th respondent is that the Human

Rights Commission as per Ext.P4 proceedings directed the

Education Authority to consider the claim on a finding that the 2025:KER:20009 W.P.(C). No.7941 & 9268 of 2022

non-grant of appointment to the wife or children of the deceased

appears to be a fault on the part of the Manager and the

authorities of the Education Department while considering the

claim has also relied on Ext.P4 order passed by the Human Rights

Commission. The reliance placed on Ext.P4 order of the Human

Rights Commission is in violation of the direction issued in Ext.P10

judgment, where in paragraph 10, this Court has directed

consideration of the statutory appeal preferred by the petitioners

and the authority concerned was directed to consider the claim of

the 6th respondent herein(51 B claimant) untrammelled by

anything contained in Ext.P4 order of the Kerala Human Rights

Commission, but strictly in terms of the provisions of the Kerala

Education Act and Rules, as also the judicial precedents covering

the filed. Therefore, there is a clear interdiction regarding placing

reliance on Ext.P4 order of the Kerala Human Rights Commission

by this Court but overlooking the same that the order impugned

was passed clearly relying on the said order of the Human Rights

Commission for finding that the 6 th respondent is entitled for 2025:KER:20009 W.P.(C). No.7941 & 9268 of 2022

appointment under the Compassionate Appointment Scheme.

12. Now what remains to be considered is finding by the

authorities that since the mother of the 6th respondent made an

application within the time and therefore, treating the application

submitted by the 6th respondent as a continuation of the earlier

claim, the same could be treated to have been filed within time.

The 6th respondent has placed reliance on three judgments of this

Court in support of his contention. First of which is the case of

Manager, S.N.G.S. High School's case cited (Supra) wherein

this Court has held that the right of appointment of a dependant of

a teaching staff or non teaching staff who died in-harness, is a

statutory right and whenever there is a vacancy the Manager has

to inform the dependant about the vacancy and if there is any

defect in the said application, it is for the Manager to get it cured

and that cannot be stated as reason for denying the claim of the

applicant. Further, it is held that the Manager can make

appointment from the open market, only if there is no claimant

under Rule 43 or Rule 51A or Rule 51B of Chapter XIV A or Rule 2025:KER:20009 W.P.(C). No.7941 & 9268 of 2022

9A of Chapter XXIV A KER. Going by the said judgment, it is the

duty of the Manager to alert the dependant of a teaching staff or a

staff who died in harness about the vacancy that has arisen and

the entitlement of the legal heir for appointment under the

Compassionate Appointment Scheme. I am of the view that the

said principle laid down by this Court in the above stated

judgment cannot be applied in the facts of the present case,

inasmuch as even going by the averments of the 6 th respondent an

application has been filed as early as in 1996, though refuted by

the 5th respondent Manager in the counter affidavit producing

document contended that no such application was ever preferred

by the mother of the 6 th respondent. Whatever that be, since an

application has been submitted soon after the death of the

deceased employee, the issue regarding the duty of the Manager

to alert the legal heirs about the availability of the vacancy does

not arise in the facts and circumstances of the present case. Yet

another aspect to be noted is that even if the contention of the 6 th

respondent is accepted that the mother of the 6 th respondent has 2025:KER:20009 W.P.(C). No.7941 & 9268 of 2022

submitted an application and the same was not considered, but

two other persons as stated above, ie., V.J.Yesudas and A. S.

Ambily were appointed. If the said appointments were made

overlooking the claim of the applicant, the District Education

Officers ought not have approved the same and even if it is

approved, it is for the mother of the 6 th respondent who was the

applicant at that point of time to challenge the same in

appropriate proceedings. As regards the non-consideration of the

application submitted by the mother and as regards the

appointment of Sri.V.J.Yesudas and Smt.A.S.Ambily overlooking

her claim, no steps were taken by the mother of the 6 th respondent

for challenging the said appointment. Therefore, I am of the view

that the judgment in Manager, S.N.G.S. High School's case

cited (Supra) will not apply to the facts and circumstances of the

present case. Similar findings were entered by this Court in

Unnikrishnan K.M.'s case cited(Supra) wherein also this Court

has found that the Manager has a duty to give compassionate

employment to a claimant, if he is eligible and applies as per the 2025:KER:20009 W.P.(C). No.7941 & 9268 of 2022

relevant Government Order. This Court in Soopy Haji K. K.'s

case cited (Supra) has held that whenever a vacancy arises in

which a candidate for compassionate appointment could be

accommodated under Rule 51B, the Manager has to do so and it is

not for the dependant of the employee to make any application at

that time and further that the fact that there was no vacancy in the

school during the relevant period is not a ground for rejection of

the application. Since the application of the 6 th respondent was

submitted in 2017, the relevant Rule applicable is the Government

Order dated 24.05.1999, which contains a rider that the

applications should have been filed within two years of the death

of the deceased employee or within the period of three years from

the date of attaining majority in case of a minor.

13. In Ext.P15 judgment passed by this Court in

W.A.No.2178 of 2005, an application for employment under the

dying in harness scheme was filed in December, 1994, that is after

the lapse of almost 15 years of the death of their bread-winner.

The said application was rejected by the Manager and the learned 2025:KER:20009 W.P.(C). No.7941 & 9268 of 2022

Single Judge has upheld the said contention and dismissed the

original petition and the Division Bench of this Court has

considered the appeal and held that Section 51 B of Chapter XIV A

KER is meant for giving employment to one of the dependants of

the deceased employee and not to one of his legal heirs. The Court

further held that though the appellant might have been a

dependant of the deceased employee in 1979, it cannot be said

that he was a dependant when he made the application in 1994,

after a lapse of 15 years and dismissed the appeal. In Manager,

Kottor A.U.P.School 's case cited (Supra) this Court has held

that the statutory scheme does not envisage a dependant as

always a dependant under the KER. The Scheme for

compassionate employment attained statutory recognition through

Rule 51B of Chapter XIV A KER and till 1999 there was no time

limit prescribed and later on the basis of the decision of this Court

in Sajeesh Babu v. State[1996 KHC 355] the Government came

up with the present Government Order dated 24.05.1999, in which

a time limit of two years from the date of death of the Government 2025:KER:20009 W.P.(C). No.7941 & 9268 of 2022

servant and three years after attaining majority in respect of

minor were fixed as the time limit for preferring application of

compassionate appointment. Taking into consideration the delay in

making an application, it was held that the delay in making the

application will dis-entitle the petitioner therein for getting

appointment under the Compassionate Appointment Scheme as

the said Scheme is meant to tide over the sudden financial crisis

that has fallen upon the dependant of the Government servant due

to his untimely death and the belated claims for such employment

should not be entertained. A similar view was taken by the Apex

Court in Umesh Kumar Nagpal's and Lakshmi K.T''s cases

cited (Supra). In Sameena A.R. 's case cited (Supra) it was held

that when an application is preferred out of time, no right for

appointment is created. Later this Court in Naduvathur

U.P.School 's case cited (Supra) has held that an application

seeking compassionate appointment filed 14 years after an

incumbent became a major, the Manager cannot be compelled to

consider such belated claim, since the period prescribed for filing 2025:KER:20009 W.P.(C). No.7941 & 9268 of 2022

application is three years from attaining majority. Since the object

of compassionate appointment is to enable the family to overcome

financial crisis which it faces at the time of death of the sole

breadwinner, the compassionate appointment cannot be claimed

and offered after long lapse of time and after the crisis is over.

This Court in Deepak 's case cited (Supra) has also held that to

get the benefit under the dying in harness scheme, the date of

death and the date of application must have some proximity and

the claim of the dependant will not be kept open for ever on the

death of any employee. In Sivamurthy 's case cited (Supra) the

Apex Court considered the entitlement for appointment under the

Compassionate Appointment Scheme and held that the

compassionate appointment being an exception to the general rule

of appointment, it can only be claimed strictly in accordance with

the terms of the Scheme and not by seeking relaxation of the

terms of the Scheme. Similar view was taken in the case of

Shashi Kumar 's case cited (Supra). This Court in Shimuraj

K.P.'s case cited(Supra) has held that once the right of 2025:KER:20009 W.P.(C). No.7941 & 9268 of 2022

compassionate appointment was exercised and left abandoned or

lost, for the fault of the candidate, it cannot be exercised again as

the said right is not a persisting right for ever.

14. In the light of the above facts and circumstances and the

law on the point, the 6th respondent cannot take on the application

submitted by his mother in 1996 to claim the benefit of Rule 51B

of Chapter XIV A KER. The application which is claimed to be filed

by the mother though not considered going by the contention of

the 6th respondent and admittedly two other persons were

appointed after the said application was filed, no challenge was

made by the mother of the 6th respondent. Later the brother of the

6th respondent applied, which was also rejected for not having

filed the said application within the time limit prescribed as per

the Government Order. Now the 6 th respondent has filed

application long after he has attained majority. In view of the

above facts and circumstances, I am of the view that the claim of

the 6th respondent for compassionate appointment cannot be

considered at this distance of time.

2025:KER:20009 W.P.(C). No.7941 & 9268 of 2022

In view of the above, the orders impugned in these writ

petitions are accordingly quashed and consequently there will be a

direction to the authority concerned, ie., the 4 th respondent in W.P.

(C)No.9268 of 2022 to approve the appointment of the petitioners

in both these writ petitions as Full Time Menial and as Clerk and

grant all consequential benefits including arrears of salary. A

decision in this regard shall be taken within an outer limit of three

months from the date of receipt of a copy of this judgment.

With the above said directions these writ petitions are

disposed of.

Sd/-

VIJU ABRAHAM JUDGE sm/ 2025:KER:20009 W.P.(C). No.7941 & 9268 of 2022

APPENDIX OF WP(C) 7941/2022

PETITIONER EXHIBITS

Exhibit P1 TRUE COPY OF THE APPOINTMENT ORDER IN THE NAME OF THE PETITIONER DATED 22.05.2019.

Exhibit P2 TRUE COPY OF THE COMMUNICATION DATED 21.11.2017 ISSUED BY 4TH RESPONDENT TO 6TH RESPONDENT.

Exhibit P3 TRUE COPY OF THE INTERIM ORDER IN WPC NO.21734/2019 DATED 20.10.2020.

Exhibit P4                  TRUE COPY OF THE JUDGMENT IN WPC
                            NO.21734/2019 DATED 15.01.2021.

Exhibit P5                  TRUE COPY OF THE PROCEEDINGS

NO.B1/23111/2019 OF 3RD RESPONDENT DATED 19.03.2021.

Exhibit P6 TRUE COPY OF THE REVISION PETITION BEFORE THE 2ND RESPONDENT DATED 27.03.2021.

Exhibit P7                  TRUE COPY OF THE ORDER
                            NO.EC1/9279/2021/DGE DATED 23.02.2022
                            ISSUED BY 2ND RESPONDENT.

Exhibit P8                  TRUE COPY OF THE APPLICATION SUBMITTED BY
                            6TH RESPONDENT DATED 18.12.2017.

Exhibit P9                  TRUE COPY OF THE ORDER GOMS
                            NO.15/97/G.EDN. DATED 16.01.1997 PAGE
                            NO.1013 TO 1015.
                                                           2025:KER:20009
W.P.(C). No.7941 & 9268 of 2022



Exhibit P10                 TRUE COPY OF THE JUDGMENT IN WA
                            NO.2178/2005 DATED 4.3.2009.

Exhibit P11                 True copy of the information obtained
                            under the right to information act dated
                            1/4/2022

Exhibit P12                 True copy of the information obtained
                            with covering letter and report

Exhibit P13                 THE E-COURT STATUS SHOWS THE PERIOD OF
                            STAY GRANTED AS FOUR MONTHS

Exhibit P14                 COPY OF INFORMATION OBTAINED FROM THE
                            OFFICE OF ASSISTANT EXECUTIVE ENGINEER
                            PWD, CIVIL STATION, ALAPPUZHA



RESPONDENT EXHIBITS

Exhibit R5(a)               True copy of the information received by
                            the 5th respondent from District
                            Educational Officer Cherthala, dated
                            1/4/2022

Exhibit R5(b)               True copy of the information given by the
                            Public Information Officer, District
                            Educational Officer Alappuzha dated
                            6/5/2022

Exhibit R5(c)               True copy of the newspaper report dated
                            30/3/2022 published in Mathrubhoomi
                            Dailyis
                                                           2025:KER:20009
W.P.(C). No.7941 & 9268 of 2022



Exhibit R5(e)               True copy of the reply given to the 6th
                            respondent by the 5th respondent dated
                            26/4/2022

Exhibit R5(d)               true copy of the application dated

12/4/2022 submitted by the 6th respondent before the 5th respondent along with referred documents

Exhibit R6 (a) True copy of the rulings of this Honourable Court in Manager, SNGS High School v. Regi Sagar D.R. and others 2008 1 KHC 922

Exhibit R6(b) True copy of the rulings of this Honourable Court in Unnikrishnan K.M. v.

Manager, C.A. High School, Peruvamba and others 2010 1 KHC 285

Exhibit R6 (c) True copy of the rulings of this Honourable Court in Soopy Haji K.K. v.

State of Kerala and others 2009 2 KHC 702 2025:KER:20009 W.P.(C). No.7941 & 9268 of 2022

APPENDIX OF WP(C) 9268/2022

PETITIONER EXHIBITS

Exhibit P1 TRUE COPY OF THE APPOINTMENT ORDER DATED 22.05.2019 ISSUED BY THE 5TH RESPONDENT TO THE PETITIONER.

Exhibit P2 TRUE COPY OF THE ORDER NO. B6/12975/2019 DATED 21.12.2019 ISSUED BY THE 4TH RESPONDENT.

Exhibit P3 TRUE COPY OF THE APPLICATION DATED 18.12.2017 SUBMITTED BY THE 6TH RESPONDENT.

Exhibit P4 TRUE COPY OF THE ORDER DATED 12.4.2017 IN H.R.M.P. NO. 10764/2016 OF THE HUMAN RIGHTS COMMISSION.

Exhibit P5 TRUE COPY OF THE ORDER NO. B6/2679/2017 DATED 26.12.2017 ISSUED BY THE 4TH RESPONDENT.

Exhibit P6 TRUE COPY OF THE ORDER DATED 21.6.2019 OF THE 5TH RESPONDENT MANAGER.

Exhibit P7 TRUE COPY OF THE COMMUNICATION DATED 30.01.2019 OF THE 4TH RESPONDENT.

Exhibit P8 TRUE COPY OF THE COMMUNICATION DATED 6.7.2019 OF THE 4TH RESPONDENT.

Exhibit P9 TRUE COPY OF THE ORDER NO. B6-2769/19 DATED 1.11.2019 ISSUED BY THE 2ND RESPONDENT.

2025:KER:20009 W.P.(C). No.7941 & 9268 of 2022

Exhibit P10 TRUE COPY OF THE JUDGMENT IN WPC NO.

21734/2019 DATED 15.1.2021 OF THIS HONBLE COURT.

Exhibit P11 TRUE COPY OF THE APPEAL DATED NIL, SUBMITTED BY THE PETITIONER BEFORE THE 3RD RESPONDENT.

Exhibit P12 TRUE COPY OF THE ORDER NO. BI/23111/2019 DATED 19.3.2021 ISSUED BY THE 3RD RESPONDENT.

Exhibit P13 TRUE COPY OF THE ORDER NO. EC/9279/2021 IDGE DATED 23.2.2022 ISSUED BY THE 2ND RESPONDENT.

Exhibit P14 TRUE COPY OF THE REVISION PETITION FILED BY THE PETITIONER BEFORE THE GOVERNMENT WITHOUT ANNEXURES.

Exhibit P15 TRUE COPY OF THE W.A. NO. 2178/2005 DATED 04.03.2009 OF THIS HONBLE COURT.

Exhibit P16 TRUE COPY OF THE ORDER G.O(RT) NO.6031/2022/GEDN DATED 2010.2022 ISSUED BY THE 1ST RESPONDENT.

RESPONDENT EXHIBITS

Exhibit R5(d) True copy of the application dated 12/4/2022 submitted by the 6th respondent before the 5th respondent along with refered documents 2025:KER:20009 W.P.(C). No.7941 & 9268 of 2022

Exhibit R5(b) True copy of the information given by the Public Information Officer, District Educational Officer Alappuzha dated 6/5/2022

Exhibit R5(a) True copy of the information received by the 5th respondent from District Educational Officer Cherthala, dated 1/4/2022

Exhibit R5(c) True copy of the newspaper report dated 30/3/2022 published in Mathrubhoomi Daily

Exhibit R5(e) True copy of the reply given to the 6th respondent by the 5th respondent dated 26/4/2022

 
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