Citation : 2022 Latest Caselaw 4368 Mad
Judgement Date : 7 March, 2022
W.P.(MD) No.14156 of 2021
BEFORE THE MADURAI BENCH OF MADRAS HIGH COURT
DATED: 07.03.2022
CORAM:
THE HONOURABLE MR.JUSTICE S.M.SUBRAMANIAM
W.P.(MD) No.14156 of 2021
R.Premkumar ... Petitioner
vs.
1.The Principal Secretary /
Revenue Administration Commissioner
Chepauk, Chennai
2.The District Collector
Pudukkottai District
Pudukkottai
3.The Divisional Excise Officer
Divisional Excise Office
Collectorate, Pudukkottai
Pudukkottai District ... Respondents
PRAYER: Writ Petition filed under Article 226 of the Constitution of India for
issuance of writ of certiorarified mandamus calling for the recoreds pertaining
to the impugned order passed by the 2nd respondent vide his proceedings in
O.Mu.A1/3771/2020, dated 18.03.2020, and quash the same as illegal and
_______________
Page 1 of 11
https://www.mhc.tn.gov.in/judis
W.P.(MD) No.14156 of 2021
consequently directing the 2nd respondent to provide any suitable post to the
petitioner under the compassionate appointment ground within time fixed by
this Court.
For Petitioner : Mr.Mathavan.G.
For Respondents : Mr.M.Ramesh, Government Advocate
ORDER
The order dated 18.03.2020, passed by the second respondent,
rejecting the claim of the petitioner for compassionate appointment, is under
challenge in this writ petition.
2. The petitioner states that his father was working as Office
Assistant in the third respondent's office and died on 16.11.2012, while he
was in service. During the relevant point of time, the petitioner was minor and
therefore, he was not eligible for compassionate appointment. The petitioner's
mother was not possessing requisite educational qualification and hence, she
had not applied for compassionate appointment. However, the petitioner
submitted an application on 24.04.2018, after attaining the age of majority,
more specifically, after a lapse of about five years from the date of death of the
_______________
https://www.mhc.tn.gov.in/judis W.P.(MD) No.14156 of 2021
deceased employee. The said application has been rejected by the
respondents.
3. This Court is of the considered opinion that the petitioner's
father died on 16.11.2012; the petitioner submitted application on
24.04.2018, after a lapse of more than five years; as per the scheme of
compassionate appointment, no legal heir of the deceased employee, during
the relevant point of time, was eligible for compassionate appointment and the
petitioner, after a lapse of more than five years, after attaining the age of
majority, cannot avail the benefit of the scheme of compassionate
appointment, as the scheme stipulates that application for compassionate
appointment must be submitted within a period of three years from the date of
death of the deceased employee.
4. The scheme of compassionate appointment was introduced to
mitigate the circumstances arising on account of sudden demise of the
Government employee. Compassionate appointment is not a regular
appointment, nor an appointment under the constitutional scheme. It is a
concession granted to the Government employees on certain exceptional
circumstances. Thus, the compassionate appointment can never be claimed
_______________
https://www.mhc.tn.gov.in/judis W.P.(MD) No.14156 of 2021
as a matter of right and only if a person is entitled under the terms and
conditions, then alone the scheme can be extended, but not otherwise. Equal
opportunity in public employment is a constitutional mandate. All
appointments are to be made in accordance with the rules and by providing
equal opportunity to participate in the process of selection.
5. As far as the compassionate appointments are concerned, no
selection is conducted, no suitability or eligibility are tested, but persons are
appointed merely based on death of an employee. Therefore, compassionate
appointment is to be restricted in the interest of the efficient public
administration. No doubt, the Government has also restricted the
compassionate appointments and it is to be extended only to the deserving
family. Providing compassionate appointment after a lapse of many years
would not only defeat the purpose and object of the scheme, but also the
penurious circumstances arose on account of the sudden death became
vanished. Thus, the lapse of time is also a ground to reject the claim for
compassionate appointment. Number of judgments are delivered by this Court
and the Government has also issued revised instructions for providing
compassionate appointment in G.O.(Ms) No.18, Labour and Employment (Q1)
Department, dated 23.01.2020.
_______________
https://www.mhc.tn.gov.in/judis W.P.(MD) No.14156 of 2021
6. Even recently, the Honourable Supreme Court in the case of
State of Uttar Pradesh and Others vs. Premlata, reported in (2022) 1 SCC
30, has made observations in respect of implementation of the scheme of
compassionate appointment and the relevant portion of the observations are
extracted hereunder:
“8. While considering the issue involved in the present appeal, the law laid down by this Court on compassionate ground on the death of the deceased employee are required to be referred to and considered. In the recent decision, this Court in State of Karnataka vs. V.Somayashree [(2021) 12 SCC 20], had occasion to consider the principle governing the grant of appointment on compassionate ground. After referring to the decision of this Court in N.C.Santhosh vs. State of Karnataka [(2020) 7 SCC 617], this Court has summarized the principle governing the grant of appointment on compassionate ground as under:
10.1. That the compassionate appointment is an exception to the general rule;
10.2. That no aspirant has a right to compassionate appointment;
10.3. The appointment to any public post in the service of the State has to be made on the basis of the principle in accordance with Articles 14 and 16 of the Constitution of India;
_______________
https://www.mhc.tn.gov.in/judis W.P.(MD) No.14156 of 2021
10.4. Appointment on compassionate ground can be made only on fulfilling the norms laid down by the State’s policy and/or satisfaction of the eligibility criteria as per the policy;
10.5. The norms prevailing on the date of the consideration of the application should be the basis for consideration of claim for compassionate appointment.
9. As per the law laid down by this Court in a catena of decisions on the appointment on compassionate ground, for all the government vacancies equal opportunity should be provided to all aspirants as mandated under Articles 14 and 16 of the Constitution. However, appointment on compassionate ground offered to a dependent of a deceased employee is an exception to the said norms. The compassionate ground is a concession and not a right.
9.1. In the case of H.P. v. Shashi Kumar [(2019) 3 SCC 653], this Court in paras 21 and 26 had an occasion to consider the object and purpose of appointment on compassionate ground and considered decision of this Court in Govind Prakash Verma v. LIC [(2005) 10 SCC 289], it is observed and held as under:
“21. The decision in Govind Prakash Verma, has been considered subsequently in several decisions.
But, before we advert to those decisions, it is necessary to note that the nature of compassionate appointment had been considered by this Court in Umesh Kumar Nagpal v. State of Haryana [(1994) 4 SCC 138]. The
_______________
https://www.mhc.tn.gov.in/judis W.P.(MD) No.14156 of 2021
principles which have been laid down in Umesh Kumar Nagpal have been subsequently followed in a consistent line of precedents in this Court. These principles are encapsulated in the following extract:
“2. … As a rule, appointments in the public services should be made strictly on the basis of open invitation of applications and merit. No other mode of appointment nor any other consideration is permissible. Neither the Governments nor the public authorities are at liberty to follow any other procedure or relax the qualifications laid down by the rules for the post.
However, to this general rule which is to be followed strictly in every case, there are some exceptions carved out in the interests of justice and to meet certain contingencies. One such exception is in favour of the dependants of an employee dying in harness and leaving his family in penury and without any means of livelihood. In such cases, out of pure humanitarian consideration taking into consideration the fact that unless some source of livelihood is provided, the family would not be able to make both ends meet, a provision is made in the rules to provide gainful employment to one of the dependants of the deceased who may be eligible for such employment. The whole object of granting compassionate employment is thus to enable the family to tide over the sudden crisis. The object is
_______________
https://www.mhc.tn.gov.in/judis W.P.(MD) No.14156 of 2021
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. The posts in Classes III and IV are the lowest posts in non-manual and manual categories and hence they alone can be offered on compassionate grounds, the object being to relieve the family, of the financial destitution and to help it get over the emergency. The provision of employment in such lowest posts by making an exception to the rule is justifiable and valid since it is not discriminatory. The favourable treatment given to such dependant of the deceased employee in such posts has a rational nexus with the object sought to be achieved viz. relief against destitution. No other posts are expected or required to be given by the public authorities for the purpose. It must be remembered in this connection that as against the destitute family of the deceased there are millions of other families which are equally, if not more destitute. The exception to the rule made in favour of the family of the deceased employee is in consideration of the services rendered by
_______________
https://www.mhc.tn.gov.in/judis W.P.(MD) No.14156 of 2021
him and the legitimate expectations, and the change in the status and affairs, of the family engendered by the erstwhile employment which are suddenly upturned.”
“26. The judgment of a Bench of two Judges in Mumtaz Yunus Mulani v. State of Maharashtra [Mumtaz Yunus Mulani v. State of Maharashtra, (2008) 11 SCC 384 : (2008) 2 SCC (L&S) 1077] has adopted the principle that appointment on compassionate grounds is not a source of recruitment, but a means to enable the family of the deceased to get over a sudden financial crisis. The financial position of the family would need to be evaluated on the basis of the provisions contained in the scheme. The decision in Govind Prakash Verma [Govind Prakash Verma v. LIC, (2005) 10 SCC 289 : 2005 SCC (L&S) 590] has been duly considered, but the Court observed that it did not appear that the earlier binding precedents of this Court have been taken note of in that case.”
7. In such view of the matter, this Court do not find any infirmity
as such in the impugned order passed by the second respondent.
_______________
https://www.mhc.tn.gov.in/judis W.P.(MD) No.14156 of 2021
8. Accordingly, the writ petition is dismissed. No costs.
07.03.2022 Index : Yes / No Internet : Yes / No
krk
To:
1.The Principal Secretary / Revenue Administration Commissioner, Chepauk, Chennai.
2.The District Collector, Pudukkottai District, Pudukkottai.
3.The Divisional Excise Officer, Divisional Excise Office, Collectorate, Pudukkottai, Pudukkottai District.
_______________
https://www.mhc.tn.gov.in/judis W.P.(MD) No.14156 of 2021
S.M.SUBRAMANIAM, J.
krk
W.P.(MD) No.14156 of 2021
07.03.2022
_______________
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!