Citation : 2021 Latest Caselaw 23911 Mad
Judgement Date : 6 December, 2021
W.P.No.35072 of 2013
IN THE HIGH COURT OF JUDICATURE AT MADRAS
DATED: 06.12.2021
CORAM:
THE HON'BLE MR. JUSTICE D.KRISHNAKUMAR
W.P.No.35072 of 2013
and M.P.No.1 of 2013
S.Ramu .. Petitioner
vs.
1.The District Collector,
The Office of the District Collector,
Vellore District.
2.The Sub-Collector,
The Office of the District Collector,
Ranipet, Vellore District.
3.The Tahsildar,
Arakonam, Vellore District.
4.Rathinam .. Respondent
Prayer: Writ Petition filed under Article 226 of the Constitution of India
praying for issuance of a Writ of Declaration declaring that the appointment
of the 4th respondent as Thakolam Village Assistant as null and void and
consequently direct the respondents to consider the petitioner for
appointment under compassionate ground with all consequential benefits.
https://www.mhc.tn.gov.in/judis
1
W.P.No.35072 of 2013
For Petitioner : Mr.P.G.Thiyagu
For Respondents : Mr.P.Anandha Kumar,
Additional Government Pleader for R1 to R3
ORDER
The petitioner, challenging the appointment of the fourth respondent as
Village Assistant and also for a direction to the respondents to consider the
case of the petitioner for appointment under compassionate ground with all
consequential benefits, has filed the present writ petition.
2. The case of the petitioner is that his father was employed as Village
Assistant in Thakolam Village and he died on 16.05.1992 while in service,
leaving behind the petitioner, his mother and two sisters as his legal heirs. At
the time of demise of petitioner's father, the petitioner was studying 10th
standard and a minor and therefore, he could not seek for compassionate
ground appointment. The representations made by his mother, seeking
compassionate ground appointment for her or to his elder sister who had
completed 10th standard, were also not considered by the first respondent.
However, one Rathinam, claiming as brother-in-law of the petitioner's father,
seems to have applied as a legal heir for compassionate appointment and was
appointed on 28.07.1992 as Sipanthi in the Thakolam Villge. The
https://www.mhc.tn.gov.in/judis
W.P.No.35072 of 2013
appointment of said Rathinam was also not informed to the petitioner's
family and after attaining majority on 21.07.1998, the petitioner made an
application to the first respondent and the petitioner's mother also made
application to the first respondent seeking appointment under compassionate
ground and after repeated follow up, finally the petitioner received an order
dated 20.12.2007, impugned herein, from the first respondent admitting that
the fourth respondent was appointed on compassionate ground, since he
applied to the vacancy arose due to the death of his father in the appropriate
time and he was found eligible with all qualifications. Challenging the
aforesaid action of the respondents, the petitioner has filed the present writ
petition.
3. The learned counsel for the petitioner reported that he has no
instructions from the petitioner.
4. The learned Additional Government Pleader appearing for the
respondents 1 to 3 would submit that the fourth respondent was appointed
not only based on the fact that he being the brother-in-law of the deceased
but also based on his qualification and eligibility criteria for the said post at
https://www.mhc.tn.gov.in/judis
W.P.No.35072 of 2013
the relevant point of time and therefore, the claim of the petitioner,
challenging the appointment of the fourth respondent, is unsustainable and
prays for dismissal of the writ petition.
5. Admittedly, the petitioner's father late Sundaram died on 16.05.1992
while in service and since the petitioner was studying 10th Standard and
minor at that time, he could not apply for compassionate appointment and
after attaining majority, he submitted the application on 21.07.1998, after the
prescribed period of three years. It is the claim of the petitioner that the
fourth respondent, being the brother-in-law of the deceased, seems to have
applied as the legal heir of the deceased and obtained compassionate ground
appointment, vide impugned order of the first respondent.
6. A perusal of the impugned order passed by the first respondent
would disclose that as per the Government Rules prevalent, the posts of
Village Assistant can be filled up based on recommendation from
Employment Exchange, based on education qualification and since the
petitioner did not register his educational qualifications with the
jurisdictional Employment Exchange, he was deemed to be unfit for oral
https://www.mhc.tn.gov.in/judis
W.P.No.35072 of 2013
interview. It is further disclosed in the impugned order that the petitioner's
father worked only as part time Grama Sippandi and the recruitment rules as
in vogue from 01.06.1995 cannot be made applicable to the permanent post
of Village Assistant and as per the instructions from the Government, for the
permanent post of Village Assistant, compassionate ground appointment is
not feasible of consideration. The impugned order further disclosed that the
fourth respondent was appointed as Thakolam Village Assistant not only
based on the fact that he being the brother-in-law of the deceased, but also he
possessed requisite educational qualification and eligibility criteria and no
one was available to the said post except the fourth respondent at the relevant
point of time.
7. This Court is of the view that the aforesaid reasoning given by the
first respondent in the impugned order is perfectly valid and finds no reason
to interfere.
8. Further, the object of giving compassionate ground appointment is
to mitigate the immediate sudden financial crisis caused to the family of the
deceased on account of demise of the Government Servant. It is useful to
https://www.mhc.tn.gov.in/judis
W.P.No.35072 of 2013
refer to the decision of the Hon'ble Apex Court in Umesh Kumar Nagpal vs.
State of Haryana [(1994) 4 SCC 138], wherein the Hon'ble Supreme Court
has held as follows:
“The whole object of granting compassionate employment is thus to enable the family to tide over the sudden crisis. The object is not to give a member of such family a post much less a post for post held by the deceased. What is further, mere death of an employee in harness does not entitle his family to such source of livelihood. The Government or the public authority concerned has to examine the financial condition of the family of the deceased, and it is only if it is satisfied, that but for the provision of employment, the family will not be able to meet the crisis that a job is to be offered to the eligible member of the family.”
9. In Bhawani Prasad Sankar vs. Union of India and Others [2011
(3) LLN 37 (SC)], the Honourable Supreme Court has held as follows:
“(i) Compassionate employment cannot be made in the absence of Rules or Regulations issued by the Government or a Public Authority. The request is to be considered strictly in accordance with the governing scheme, and no discretion as such is left with any authority to make Compassionate Appointment dehors the Scheme.
(ii) ...
(iii) An appointment on compassionate ground is to meet the sudden crisis occurring in the family on account of the death or medical invalidation of the breadwinner while in service. Therefore, compassionate employment cannot be granted as a matter of course by way of largesse irrespective of the
https://www.mhc.tn.gov.in/judis
W.P.No.35072 of 2013
financial condition of the deceased/incapacitated employee's family at the time of his death or incapacity, as the case may be.”
10. In State of Himachal Pradesh and another vs. Parkash Chand
[(2019) 4 SCC 285], the Hon'ble Supreme Court has held as follows:
“8.The High Court while deciding issue (ix) has relied upon the decision of this Court in Govind Prakash Verma v. LIC [(2005) 10 SCC 289] more specifically on the observation that the mere fact that the elder brother of the applicant was engaged in agricultural work and was also doing the work of a casual painter, would not be construed as gainful employment. This finding in Govind Prakash Verma [(2005) 10 SCC 289] is purely on the facts of that case and cannot be construed to be of any relevance to the present case.
9. The High Court has observed that the State should consider cases for appointment on compassionate basis by dealing with the applications submitted by sons, or as the case may be, daughters of deceased government employees, even though, one member of the family is engaged in the service of the government or an autonomous board or corporation. This direction of the judgment of the High Court virtually amounts to a mandamus to the State Government to disregard the terms which have been stipulated in paragraph 5(c) of its Policy dated 18-1-1990. The policy contains a limited exception which is available only to a widow of a deceased employee who seeks compassionate appointment even though one of the children of the deceased employee is gainfully employed with the State. The basis for this exception is to deal with cases where the widow is not being supported financially by her children.
https://www.mhc.tn.gov.in/judis
W.P.No.35072 of 2013
10. In the exercise of judicial review under Article 226 of the Constitution, it was not open to the High Court to re-write the terms of the policy. It is well-settled that compassionate appointment is not a matter of right, but must be governed by the terms on which the State lays down the policy of offering employment assistance to a member of the family of a deceased government employee. [Umesh Kumar Nagpal v. State of Haryana [(1994) 4 SCC 138], SBI v. Kunti Tiwary [(2004) 7 SCC 271, Punjab National Bank v. Ashwini Kumar Teneja [(2004) 7 SCC 265], SBI v. Somvir Singh [(2007) 4 SCC 778, Mumtaz Yunus Mulani v. State of Maharashtra [(2008) 11 SCC 384], Union of India v. Shashank Goswami [(2012) 11 SCC 307, SBI v. Surya Narain Tripathi [(2014) 15 SCC 739 and Canara Bank v. M.Mahesh Kumar [(2015) 7 SCC 412].
11. For the above reasons, we are of the view that the judgment of the High Court is unsustainable. The High Court has virtually rewritten the terms of the Policy and has issued a direction to the State to consider applications which do not fulfill the terms of the policy. This is impermissible.” Furthermore, G.O.(Ms) No.18, Labour and Employment (Q1) Department,
dated 23.01.2020, has clearly prescribed comprehensive guidelines for
compassionate ground appointment, in supersession of all the earlier orders
issued.
11. In the case on hand, the petitioner's family was able to survive for
about 29 years after the death of the deceased/employee and the claim of the
https://www.mhc.tn.gov.in/judis
W.P.No.35072 of 2013
petitioner for employment after 29 years of death of his father was not to
mitigate the indigent circumstance and the very purpose of the act would be
defeated if the respondents are directed to consider the case of the petitioner
for appointment on compassionate ground. In view of the aforesaid facts and
settled legal position, the claim of the petitioner cannot be entertained and it
deserves to be rejected. This Court finds no reason to interfere in the
impugned order passed by the first respondent. The learned counsel for the
petitioner has also reported no instructions and therefore, this Court based on
the affidavit, materials on record and settled legal position has arrived at the
aforesaid conclusion.
12. In view of the aforesaid reasons, the writ petition stands dismissed.
No costs. Consequently, connected miscellaneous petition is also dismissed.
06.12.2021
Index : Yes / No
Internet : Yes / No
Jvm
D.KRISHNAKUMAR. J
Jvm
To
https://www.mhc.tn.gov.in/judis
W.P.No.35072 of 2013
1.The District Collector,
The Office of the District Collector,
Vellore District.
2.The Sub-Collector,
The Office of the District Collector,
Ranipet, Vellore District.
3.The Tahsildar,
Arakonam, Vellore District.
W.P.No.35072 of 2013
06.12.2021
https://www.mhc.tn.gov.in/judis
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!