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

L.Rajagopal vs The Commissioner Of Police
2022 Latest Caselaw 16238 Mad

Citation : 2022 Latest Caselaw 16238 Mad
Judgement Date : 12 October, 2022

Madras High Court
L.Rajagopal vs The Commissioner Of Police on 12 October, 2022
                                                                                W.P.No.29747 of 2017


                              IN THE HIGH COURT OF JUDICATURE AT MADRAS

                                               DATED : 12.10.2022

                                                      CORAM :

                           THE HONOURABLE MR. JUSTICE S.M.SUBRAMANIAM

                                              W.P.No.29747 of 2017

                L.Rajagopal                                                          ... Petitioner
                                                         Vs.
                The Commissioner of Police
                Commissioner office,
                Greater Chennai,
                Vepery, Chennai.                                                  ... Respondent

                Prayer:- Writ Petition filed under Article 226 of the Constitution of India for
                issuance of a Writ of Certiorarified Mandamus, to call for the records of the
                respondent in impugned proceedings No.Na.Ka.No.K.A.P.N/66/13934/2017
                dated 21.03.2017 and quash the same and further direct the respondent to appoint
                the petitioner in any suitable post on compassionate ground.

                                     For Petitioner     : Mr.A.K.R.Ravi

                                     For Respondent     : Mr.S.Rajesh
                                                          Government Advocate

                                                      ORDER

The order of rejection rejecting the claim of the Writ Petitioner for

compassionate appointment is under challenge in the present Writ Petition.

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

W.P.No.29747 of 2017

2.The Writ Petitioner states that his father A.Loganathan served as a Head

Constable in the Police Department and died on 26.05.1993, while he was in

service. The petitioner was a minor at the time of the death of his father. Thus,

he was not eligible during the relevant point of time. He submitted an application

seeking appointment on compassionate ground on 25.07.2002, after a lapse of

about nine years from the date of the death of the deceased employee. Thus, the

authorities have summarily rejected the application.

3.The learned Government Advocate appearing on behalf of the

respondents relying on the counter affidavit made a submission that the deceased

Government servant nominated in the Service Record that Smt.Revathi is his

wife. He has suppressed the second marriage with Smt.Shanthi (mother of the

petitioner). The petitioner has not produced any order of divorce or otherwise in

respect of his father's first marriage with Smt.Revathi. That apart, the petitioner

himself has given a letter in writing on 17.09.2009, that he is not willing to

pursue the appointment on compassionate grounds. Since, the petitioner himself

has withdrawn the application seeking appointment on compassionate ground,

the authorities have rejected the same. However, the petitioner subsequently turn

around and filed the present Writ Petition.

4. The principles governing the Scheme of Compassionate Appointment https://www.mhc.tn.gov.in/judis

W.P.No.29747 of 2017

has been considered by the Supreme Court in the recent judgments as under:-

1. Union of India and others vs. Amrita Sinha in C.A.No.7640 –

7641 of 2021 dated 11.12.2021 [(2021) 15 Scale 174]

2. Ahmednagar Mahanagar Palika vs. Ahmednagar Mahanagar

Palika Kamgar Union [2022 LiveLaw (SC) 739]

3. CENTRAL BANK OF INDIA vs. NITIN [2022 LiveLaw

(SC) 690]

4. The State of Maharashtra and another vs. Ms.Madhuri

Maruti Vidhate (Since after marriage Smt.Madhuri Santhosh Koli) [2022

LiveLaw (SC) 820]

5. Fertilizers and Chemicals Travancore Ltd & Ors. vs.

Anusree K.B. [2022 LiveLaw (SC) 819]

5. This Court is of the considered opinion that the father of the Writ

Petitioner died in the year 1993 and almost 29 years lapsed. At this length of

time, the scheme of compassionate appointment cannot be extended in favour of

the Writ Petitioner. That apart, the petitioner himself had withdrawn the

application submitted before the competent authorities.

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

W.P.No.29747 of 2017

6. Accordingly, this Writ Petition stands dismissed. No Costs.


                                                                                           12.10.2022

                Index    : Yes
                Internet : Yes
                Speaking order : Yes
                ep/ssr




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

                                                           W.P.No.29747 of 2017

                To

                The Commissioner of Police
                Commissioner office,
                Greater Chennai,
                Vepery, Chennai




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

                                                        W.P.No.29747 of 2017


                                                S.M. SUBRAMANIAM, J.

                                                                        ssr




                                                   W.P.No.29747 of 2017




                                                              12.10.2022




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