Friday, 15, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

J.Kathiravan vs The Special Commissioner And ...
2021 Latest Caselaw 18032 Mad

Citation : 2021 Latest Caselaw 18032 Mad
Judgement Date : 3 September, 2021

Madras High Court
J.Kathiravan vs The Special Commissioner And ... on 3 September, 2021
                                                                                W.A.No.2215 of 2021

                                   IN THE HIGH COURT OF JUDICATURE AT MADRAS

                                                   DATED: 03.09.2021

                                                        Coram

                                  THE HONOURABLE MR.JUSTICE S.VAIDYANATHAN
                                                   AND
                                   THE HONOURABLE MR.JUSTICE A.A.NAKKIRAN

                                                  W.A.No.2215 of 2021

                     1. J.Kathiravan,
                        S/o.Late Jeyapal,
                        6th Ward, Ulamett Street,
                        Sentharapatty Post,
                        Gengavalli Taluk,
                        Salem District.                                   .... Appellant/Petitioner
                                                       -vs-
                     1. The Special Commissioner and Director,
                        Land Survey and Land Tax Planning,
                        Chennai.

                     2. The District Collector,
                        Salem District, Salem.

                     3. The Assistant Director,
                        District Land Survey Department,
                        Salem-7.                                       ... Respondents/Respondents
                     Prayer: Writ Appeal filed under Clause 15 of Letters Patent to set aside the
                     order dated 01.11.2017 in W.P.No.16013 of 2012.


                                  For Appellant:       Mr.K.Selvaraj

                                  For Respondents:     Mr.K.V.Sajeev Kumar
                                                       Government Counsel
                                                          *****

                     1/18


https://www.mhc.tn.gov.in/judis
                                                                                       W.A.No.2215 of 2021



                                                          JUDGMENT

S.VAIDYANATHAN,J., AND A.A.NAKKIRAN,J.,

This Writ Appeal has been filed, challenging the order dated

01.11.2017, passed by the learned Single Judge in W.P.No.16013 of 2012, in

and by which, the request of the Appellant for compassionate appointment

was negatived.

2. For the sake of brevity, the parties are referred to by their original

nomenclature in this Writ Appeal as “Appellant and the Respondents” in

this judgment.

3. It was averred by the Appellant that that the father of the

Appellant, namely, Jeyapal met with his demise on 10.10.1991 and the

Appellant, after completion of 12th standard in the year 2006, had sent an

application for compassionate appointment, on account of the death of his

father. The said application came to be dismissed by the District Collector /

2nd Respondent herein by an order dated 09.01.2008, aggrieved by which, he

filed the Writ Petition in W.P.No.16013 of 2012 for quashing the order of

https://www.mhc.tn.gov.in/judis W.A.No.2215 of 2021

the 2nd Respondent. Learned Single Judge, after considering all the factors

and circumstances of the case, has dismissed the Writ Petition, on the

ground of delay and latches. Against the order of the learned Single Judge,

the Appellant is before this Court.

4. Learned Government Counsel contended that the Appellant, having

submitted the application belatedly, cannot demand a public appointment

on compassionate ground as a matter of right, as the purpose of

compassionate appointment is to tide over the immediate financial crisis,

being undergone by the family, due to the death of the breadwinner of the

family. He further submitted that the appointment on compassionate ground

cannot be considered after a lapse of a reasonable period, specified in the

Rules. Therefore, learned Single Judge has rightly declined to grant the

relief to the Appellant, which warrants no interference by this Court.

5. Learned counsel for the Appellant submitted that since the

Appellant was only 11 years old, at the time of death of his father, he

submitted an application after attaining majority, after forwarding a

representation as early as in 1993, which was within time, even when he

was a minor. Learned Single Judge, without considering the application,

https://www.mhc.tn.gov.in/judis W.A.No.2215 of 2021

which was timely submitted, has erroneously dismissed the Writ Petition on

the ground of delay. He further submitted that the Government Orders

relied upon by the Respondents dated 08.10.2007 and 19.11.2007, are not

applicable to the case of the Appellant, as the said Government Orders were

issued, subsequent to the submission of the application. Hence, the order of

the learned Single Judge, impugned herein is liable to be set aside.

6. Heard the learned counsel on either side and perused the material

documents available on record.

7. A perusal of the case reveals that the father of the Appellant died

on 10.10.1991 and according to the Appellant, the first representation for

compassionate appointment was given by the Appellant on 02.07.1993 and

there was no order passed by the Respondents thereon. Thereafter, yet

another application was forwarded by the Appellant, which was rejected by

the 2nd Respondent herein. It is not in dispute that the Appellant was only 11

years old, when his father died in harness and was not quite eligible to be

considered for any public appointment. Subsequently, the Appellant, after

attaining majority, made an application for compassionate appointment and

his request was declined for the reason stated supra. It is stated by the

https://www.mhc.tn.gov.in/judis W.A.No.2215 of 2021

petitioner that the earlier application submitted by the Appellant did not

evoke any response and the 2nd Respondent passed the rejection after a

lapse of two years, on the basis of the subsequent application in the form of

reminder. The said submission cannot be accepted, as no application can be

kept there is no reservation prescribed in the matter of appointment on

compassionate ground, as the main object of providing such appointment is

to overcome the immediate crisis on sudden death of the earning member.

Moreover, it is not known as to why the mother of the petitioner did not

make any application for employment on compassionate ground and all of a

sudden, the petitioner woke up from slumber and sought for an appointment

on compassionate ground in the year 2005, viz., after a lapse of 10 years,

which cannot be acceptable. Compassionate appointment cannot be

demanded as a matter of right and only to safeguard the family, which is in

distress on account of demise of the employee / earning member of the

family and to come out from the indigenous circumstances, such

appointments are widely made. I have also considered various judgments of

the Apex Court and rendered a finding with regard to compassionate

appointment in the case of S.Gowtham Balu The Managing Director,

Tamil Nadu Electricity Generation and Distribution Corporation, 144,

Anna Salai, Chennai – 600 002 and another [W.P.(MD)Nos.4129, 7045,

https://www.mhc.tn.gov.in/judis W.A.No.2215 of 2021

16624 and 20786 of 2014] decided on 24.09.2018.

5. The Apex Court in the case of Bhawani Prasad Sonkar vs. Union

of India reported in 2011 (4) SCC 209), held as under:

"20. Thus while considering a claim for employment on compassionate ground, the following factors have to be borne in mind:

(i) Compassionate employment cannot be made in the absence of rules of 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 de~hors the scheme.

(ii) An application for compassionate employment must be preferred without undue delay and has to be considered within a reasonable period of time.

(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 bread~winner while in service. Therefore, compassionate employment cannot be granted as a matter of course by way of largesse irrespective of the financial condition of the deceased/incapacitated employee-s family at the time of his death or incapacity, as the case may be.

(iv) Compassionate employment is permissible only to one of the dependants of the deceased/incapacitated employee viz. Parents, spouse, son or daughter and not to all relatives, and such appointments should be only to the lowest category that is Class III and IV posts."

6. In view of the foregoing discussions and following the judgments of

the Apex Court as well as this Court, in the considered opinion of this Court,

the claim of the petitioner, that too after a lapse of nearly 10 years, has no

https://www.mhc.tn.gov.in/judis W.A.No.2215 of 2021

substance and the Writ Petition is liable to be dismissed. Accordingly, this

Writ Petition stands dismissed. No costs.

The Writ Petitioner, who was employed in the disciplined force, was

charged with the offence of illegal gratification and was caught red-handed.

Since he was arrested and remanded to judicial custody, he was placed

under suspension on 25.04.2014. After suspension, there was no progress in

initiation of departmental proceedings, which resulted in revocation of the

suspension of the Writ Petitioner by the learned Single Judge. Aggrieved by

the said order, Government preferred this appeal and when the matter was

taken up for hearing during admission, this Court expressed its

dissatisfaction over the act of the Appellants in non-initiation of the

departmental proceedings and directed the Commissioner of Police, Madurai

to file a status report.

8. The Status Report filed by the 2nd Appellant is bereft of particulars

with regard to commencement of any departmental proceedings and

reinstatement and it creates a lot of doubts in the minds of this Court. It is

not known as to what prevented the Appellants in initiation of departmental

proceedings against the Writ Petitioner, as a delinquent charged with a

https://www.mhc.tn.gov.in/judis W.A.No.2215 of 2021

serious and grave offence has been allowed to wander scot-free for quite a

long time. The Hon'ble Supreme Court in the case of Stanzen Toyotetsu

India Private Limited vs. Girish v. and others, reported in (2014) 3 SCC

636, has clearly laid down a dictum that in case trial in a criminal case is

not completed within a period of one year, there is no hindrance on the part

of the employer to proceed with the departmental proceedings. The

Supreme Court in the said judgment nowhere stated that the time limit is

not applicable to trap cases. Had the departmental enquiry been initiated

immediately after his suspension, by this time, it would have been

concluded and brought to a logical conclusion.

9. It is quite natural that if a public servant is kept under suspension

for long time, any Court will hold that the suspension should be revoked and

the delinquent should be posted in a non-sensitive post, which has been

done by the learned Single Judge vide order impugned herein, in terms of

the judgment of the Apex Court in State of TN vs. Promod Kumar IPS and

another and Ajay Kumar Choudhary vs. Union of India through its

Secretary and another (supra). One of us (SVNJ) elaborately dealt with the

issue of suspension in W.P.No.13 of 2021 (V.Mohanraj vs. The Secretary

and two others), and passed a detailed order on 06.01.2021, holding as

under:

https://www.mhc.tn.gov.in/judis W.A.No.2215 of 2021

"6. Considering the facts and circumstances of this case, this Court is not going to direct the respondents to promote the petitioner to the post of Inspector by including him in the panel and it is for the respondents to consider the same. It is needless to mention that if any departmental proceedings have been commenced or initiated, it is open to the respondents to proceed with the same so as to bring the proceedings to a logical end, dehors pendency of the criminal case, as both criminal proceedings as well as departmental proceedings can go on simultaneously and the criminal case should be proved beyond reasonable doubt by adducing oral and documentary evidence, whereas charges in the departmental proceedings should be established on the basis of preponderance of probabilities. If Criminal Proceedings are not initiated or concluded within one year from the date of FIR, there is no hindrance on the part of the employer to proceed with the departmental proceedings on day to-day basis and bring the issue to a logical end at the earliest point of time and the employee will have to participate in the departmental proceedings and shall not attempt to adopt dilatory tactics.

7. In this regard, the Hon'ble Supreme Court in the case of Stanzen Toyotetsu India Private Limited vs. Girish v. and others, reported in (2014) 3 SCC 636, has clearly laid down a dictum as under:

“19. In the circumstances and taking into consideration all aspects mentioned above as also keeping in view the fact that all the three Courts below have exercised their discretion in favour of staying the on-going disciplinary proceedings, we do not consider it fit to vacate the said order straightaway. Interests of justice would, in our opinion, be sufficiently served if we direct the Court dealing with the criminal charges against the respondents to conclude the proceedings as expeditiously as possible but in any case within a period of one year from the date of this order.

We hope and trust that the Trial Court will take effective steps to ensure that the witnesses are

https://www.mhc.tn.gov.in/judis W.A.No.2215 of 2021

served, appear and are examined. The Court may for that purpose adjourn the case for no more than a fortnight every time an adjournment is necessary. We also expect the accused in the criminal case to co-operate with the trial Court for an early completion of the proceedings. We say so because experience has shown that trials often linger on for a long time on account of non-

availability of the defense lawyers to cross-

examine the witnesses or on account of adjournments sought by them on the flimsiest of the grounds. All that needs to be avoided. In case, however, the trial is not completed within the period of one year from the date of this order, despite the steps which the Trial Court has been directed to take the disciplinary proceedings initiated against the respondents shall be resumed and concluded by the Inquiry Officer concerned. The impugned orders shall in that case stand vacated upon expiry of the period of one year from the date of the order.

20. In the result, we allow these appeals but only in part and to the extent indicated above. The parties are left to bear their own costs.”

8. For the purpose of brevity, this Court makes it very clear that if any criminal proceedings have been initiated after commencement of the departmental proceedings, the one year time limit mentioned supra will not apply to those cases and the departmental proceedings shall go on uninterruptedly. Invariably, the offenders, who have committed grave offences, are being acquitted on the ground of benefit of doubt, owing to missing link in the chain of events and are trying to get back the entire

https://www.mhc.tn.gov.in/judis W.A.No.2215 of 2021

backwages and for those persons, employment itself is a lottery.

9. In the present case on hand, even according to the petitioner, a charge memo has been issued as early as on 18.12.2015 and in case any departmental proceedings had already commenced, the same shall be proceeded on a day to-day basis without adjourning the matter beyond seven working days at any point of time and brought to a logical conclusion at the earliest. The petitioner shall co-operate for early attainment of the proceedings.”

10. The order of suspension is not a punishment and the relationship

between the employer and the employee subsists even during the period of

suspension. When there is master and servant relationship, the suspension

can be effected by the employer and it cannot be questioned except on

certain grounds like competence of the Authority issuing the said order,

want of jurisdiction, contrary to the Rules, etc. When the order of

suspension has been questioned by the Writ Petitioner, the learned Single

Judge, taking note of the fact that no departmental enquiry was initiated,

allowed the Writ Petition and directed the Appellants to reinstate and post

the Writ Petitioner in a non-sensitive post, which is perfectly valid in the

https://www.mhc.tn.gov.in/judis W.A.No.2215 of 2021

eye of law and is in consonance with the ratio laid down by the Apex Court

and is justified, as tax payers money should not be wasted in the form of

payment of subsistence allowance without extracting any work. In the

interim order dated 23.08.2021, it was observed that the order of the

learned Single Judge was not complied with, on the ground of filing of this

Writ Appeal. When there is no stay of the order of the learned Single Judge

in the Writ Appeal, the Order should have been complied with and it is not

known whether the Writ Petitioner has filed any contempt petition or not

and had any contempt petition been moved before this Court, this Court

would have taken serious note of the disobedience of the orders of the

learned Single Judge.

11. Finding that no prima facie case has been made out by the

Appellants herein, we are not inclined to interfere with the orders of the

learned Single Judge. Accordingly, this Writ Appeal is disposed of with the

following directions:

i) The Appellants are directed to revoke the suspension order and

reinstate the Writ Petitioner on or before the end of November, 2021;

https://www.mhc.tn.gov.in/judis W.A.No.2215 of 2021

ii) It is open to the Appellants to initiate departmental proceedings

against the Writ Petitioner and if any commenced or initiated, the same

shall be proceeded with, dehors pendency of the criminal case, as both

criminal proceedings as well as departmental proceedings can go on

simultaneously, as there is no hindrance on the part of the employer to

proceed with the departmental proceedings, if the Criminal Proceedings are

not initiated or concluded within one year from the date of FIR (not from

the date of filing of Charge Sheet, as filing of Charge Sheet in the Criminal

Court is a herculean task and will take years together), in view of the fact

that the criminal case should be proved beyond reasonable doubt by

adducing oral and documentary evidence, whereas charges in the

departmental proceedings should be established on the basis of

preponderance of probabilities. In the event of the delinquent employees,

including the Writ Petitioner, having less than one year of service and in the

absence of pension rules to proceed against them, after retirement, then

there is no need for strict observance of the waiting period;

iii) The Disciplinary Authority shall proceed with the enquiry on a day

to-day basis without adjourning the matter beyond seven working days at

any point of time and bring the issue to a logical conclusion at the earliest,

https://www.mhc.tn.gov.in/judis W.A.No.2215 of 2021

but not later than six months from today. The petitioner shall co-operate for

early attainment of the proceedings;

iv) If the Writ Petitioner refuses to participate in the enquiry, ex-

parte enquiry may be conducted, final decision in the ex-parte may be

taken and communicated to the Writ Petitioner. This will enable the Writ

Petitioner to participate in the enquiry without protracting it. Till final

orders are passed by the disciplinary authorities, the Writ Petitioner cannot

approach the Court further to stall the proceedings;

v) For the suspension period, the subsistence allowance needs to be

paid in terms of the Rules, provided the employee does not leave the Head

Quarters and it is open to the employer to verify the residence of the

employee that has been furnished by him/her to whether the employee is

residing there or not. In case the employee is not found therein, then the

subsistence allowance can be stopped, as the employee should not leave the

Head Quarters without prior permission;

vi) The enquiry should not be stalled, citing the reason of non

availability of documents. If the documents are taken by the DVAC or other

https://www.mhc.tn.gov.in/judis W.A.No.2215 of 2021

Departments or filed before the Court, certified copies of those documents

can be obtained by the Department and in the event of any such request

made, other Departments are bound to furnish the same, in order to enable

the concerned Department to proceed with the enquiry against the

delinquent and DVAC or other Departments should not be a party for non-

conduct of enquiry;

vii) The documents, which are going to be relied upon by the

Department in the domestic enquiry, will have to be furnished to the Writ

Petitioner. Wherever it is not possible and documents are voluminous, the

Writ Petitioner will be permitted to take notes of those documents for the

purpose of effective defence in the enquiry;

viii) In case Departmental action is not taken against the delinquent

in time, the Officer, who is responsible for non-initiation of Departmental

Proceedings should be taken to task, on the presumption that the said

Officer is in collusion with the delinquent employee and adverse remarks

against the Officer, who is responsible to take action shall be entered in the

Service Register and he/she should not be allowed to be promoted further

and reversion to the post in which that person / Officer was appointed shall

be the minimum punishment to him/her;

https://www.mhc.tn.gov.in/judis W.A.No.2215 of 2021

ix) The Appellants / Officials in other Departments, while taking a

decision, shall bear in mind the order of this Court dated 06.01.2021 made

in W.P.No.13 of 2021 in entirety.

12. It is very painful to state here that demand of bribe has become a

fashion and such a shameful / begging act is measured, depending upon the

work / Department. In olden days, for doing extra works, bribe was

demanded in Revenue, Registration, Corporation, etc., Departments and of

late, corruption is in existence almost in all Departments, because of the

quiescent attitude of the Government Higher Officials. The root of

corruption extended its branches to a larger extent and started affecting

the society like termite. The Officials responsible for initiation of

departmental proceedings in time must be taught about the seriousness of

the enquiry to be conducted, especially when there is a criminal case

pending against delinquent employees and a training must be imparted to

them to teach as to what would be the consequences hereafter in case they

shirk their responsibilities. This judgment shall not be treated to be passed

in respect of the present Appellant Police Department alone and the

guidelines mentioned supra shall be scrupulously followed by all the

Departments.

https://www.mhc.tn.gov.in/judis W.A.No.2215 of 2021

13. The Chief Secretary and Director General of Police, Chennai are

directed to send a circular to all Departments, with regard to the guidelines

to be followed, by distinguishing the difference between an ordinary

suspension arising out of departmental proceedings and the deemed

suspension on account of arrest and remand, pursuant to registration of a

criminal case, especially under P.C.Act. No costs. Consequently, connected

Miscellaneous Petition is closed.

                                                                        [S.V.N,J.,]      [A.A.N,J.,]
                                                                               03.09.2021
                     Index: Yes / No
                     Internet: Yes / No
                     Speaking Order / Non Speaking Order
                     ar




                                                                                S.VAIDYANATHAN,J.
                                                                                              and
                                                                                   A.A.NAKKIRAN,J.
                                                                                                ar







https://www.mhc.tn.gov.in/judis
                                     W.A.No.2215 of 2021




                                  W.A.No.2215 of 2021




                                           03.09.2021







https://www.mhc.tn.gov.in/judis

 
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