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

J.Kutti Jesikaran vs The Chief Engineer (Personnel)
2022 Latest Caselaw 4384 Mad

Citation : 2022 Latest Caselaw 4384 Mad
Judgement Date : 7 March, 2022

Madras High Court
J.Kutti Jesikaran vs The Chief Engineer (Personnel) on 7 March, 2022
                                                                 W.P.(MD) No.13802 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.13802 of 2021


                 J.Kutti Jesikaran                                              ... Petitioner
                                                         vs.

                 1.The Chief Engineer (Personnel)
                   Tamil Nadu Generation and
                    Distribution Corporation Ltd.,
                   (TANGEDCO)
                   Chennai

                 2.The Superintending Engineer
                   Tamil Nadu Generation and
                     Distribution Corporation Ltd.,
                   (TANGEDCO)
                   Tirunelveli Electricity Distribution Circle
                   Tirunelveli-627 011                                          ... Respondents

                 PRAYER: Writ Petition filed under Article 226 of the Constitution of India for

                 issuance of writ of certiorarified mandamus calling for the records on the file

                 of the 2nd respondent in connection with the impugned order of rejection

                 passed by him in his proceedings in Ka.No.008610/197/Ni.A/Ni.Pi.3/Vu.

                 3/Ko.Va.Velai/2021, dated 22.04.2021 and quash the same as illegal and

                 arbitrary and consequently direct the respondents to consider the petitioner's


                 _______________
                 Page 1 of 10

https://www.mhc.tn.gov.in/judis
                                                                        W.P.(MD) No.13802 of 2021


                 case for appointment in any suitable post based on his qualification under

                 compassionate ground within the time stipulated by this Court.


                           For Petitioner      : Mr.Thalaimutharasu.G.

                           For Respondents : Mr.S.Arivalagan, Standing Counsel


                                                        ORDER

The order of rejection, dated 22.04.2021, passed by the second

respondent, rejecting the claim of the petitioner for compassionate

appointment, is under challenge in this writ petition.

2. The father of the petitioner was an employee in the respondent

– TANGEDCO and died on 04.09.2014, while he was in service. The petitioner,

during the relevant point of time, was minor and aged about 13 years. Thus,

he was not eligible for compassionate appointment. The petitioner's mother

had also not submitted any application for compassionate appointment.

Under these circumstances, the petitioner submitted an appliction on

17.04.2021 for compassionate appointment, after a lapse of seven years from

the date of death of the employee. The said application was rejected on the

ground that as per the scheme of compassionate appointment, the application

_______________

https://www.mhc.tn.gov.in/judis W.P.(MD) No.13802 of 2021

must be submitted within a period of three years from the date of the death of

the deceased employee.

3. This Court is of the conisdered opinion that the scheme of

compassionate appointment is to be extended strictly in accordance with the

terms and conditions of the scheme. The Court cannot substitute or relax the

conditions as the scheme itself is a concession and it cannot be claimed as a

matter of right.

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

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.

_______________

https://www.mhc.tn.gov.in/judis W.P.(MD) No.13802 of 2021

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.

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:

_______________

https://www.mhc.tn.gov.in/judis W.P.(MD) No.13802 of 2021

“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;

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;

_______________

https://www.mhc.tn.gov.in/judis W.P.(MD) No.13802 of 2021

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 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:

_______________

https://www.mhc.tn.gov.in/judis W.P.(MD) No.13802 of 2021

“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 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

_______________

https://www.mhc.tn.gov.in/judis W.P.(MD) No.13802 of 2021

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 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.”

_______________

https://www.mhc.tn.gov.in/judis W.P.(MD) No.13802 of 2021

“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. Thus, this Court do not find any infirmity as such in the

impugned order passed by the second respondent. Accordingly, the writ

petition is dismissed. No costs.

07.03.2022 Index : Yes / No Internet : Yes / No

krk

_______________

https://www.mhc.tn.gov.in/judis W.P.(MD) No.13802 of 2021

S.M.SUBRAMANIAM, J.

krk

W.P.(MD) No.13802 of 2021

07.03.2022

_______________

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