Citation : 2025 Latest Caselaw 1116 Mad
Judgement Date : 5 June, 2025
W.P.No.30854 of 2023
IN THE HIGH COURT OF JUDICATURE AT MADRAS
Dated: 5/6/2025
CORAM
The Hon'ble Mr.JUSTICE BATTU DEVANAND
Writ Petition No.30854 of 2023
V. Thavamani ... Petitioner
Vs.
1.The Chairman cum Managing Director,
Tamilnadu Generation and Distribution Corporation Ltd.,
No.144, Anna Salai,
Chennai 600 002.
2. The Chief Engineer, Personnel,
Tamilnadu Generation and Distribution Corporation Ltd.,
No.144, Anna Salai,
Chennai 600 002.
3. The Superintending Engineer,
Salem Electricity Distribution Circle,
Tamilnadu Generation and Distribution Corporation Ltd.,
K.N.Colony, Salem -14. ... Respondents
PRAYER: Writ Petition filed under Article 226 of the Constitution of India,
to issue a Writ of Certiorarified Mandamus calling for records relating to
the 3rd respondent's letter in his Proceeding Letter
1/24
https://www.mhc.tn.gov.in/judis ( Uploaded on: 13/06/2025 02:01:53 pm )
W.P.No.30854 of 2023
No.5890/77/Me.Po/Ka.Mi.Pa.Va/Kallai/Ni.Pi2/Udhavi5/Ko.Vaa.Ve/2023
dated 5/9/2023 and quash the same and consequently direct the respondents
to give appointment to the petitioner's son namely V.Gowtham under
compassionate ground for the post of Junior Assistant or any other suitable
job, subsequent death of petitioner's husband namely, K.Venkatesan while
he was in service in the light of W.A.(MD) No.315 of 2023 dated
13/4/2023.
For Petitioner ... Mr.S.Gajapathi Krishnan
For Respondents ... Mr.K.Rajkumar
Standing Counsel
-----
ORDER
This petition has been filed seeking writ of certiorarified mandamus
to quash the 3rd respondent's letter made in
No.5890/77/Me.Po/Ka.Mi.Pa.Va/Kallai/Ni.Pi2/Udhavi5/Ko.Vaa.Ve/2023
dated 5/9/2023 and consequently direct the respondents to appoint the
petitioner's son namely Gowtham on compassionate ground for the post of
Junior Assistant or any other suitable job.
https://www.mhc.tn.gov.in/judis ( Uploaded on: 13/06/2025 02:01:53 pm )
2. It is the case of the petitioner that while the husband of the
petitioner worked as a line man in the third respondent office, on 11/6/2016,
he died due to ill health. The petitioner made an application to the first
respondent on 30/4/2018 requesting to give any job to her elder son namely
V.Gowtham, under compassionate appointment. Even though all the
necessary documents were produced before the third respondent, they have
not considered the same.
3. At the time of death of her husband, her elder son has completed
13 years and after attaining majority, made another representation on
1/8/2022. Since there was no response, the petitioner had filed
W.P.No.19187 of 2023, to direct the respondents therein to give
appointment to the petitioner's son. Vide, order dated 28/6/2023, this Court
had directed the third respondent to consider the representation of the
petitioner dated 1/8/2022 on merits and pass appropriate orders within a
period of three months from the date of receipt of the copy of the said
order.
https://www.mhc.tn.gov.in/judis ( Uploaded on: 13/06/2025 02:01:53 pm )
4. Enclosing the copy of the order dated 28/6/2023, the petitioner had
again approached the third respondent. But the third respondent had
rejected the case of the petitioner, vide, order dated 5/9/2023 on the ground
that the petitioner had made an application after six years of the death of her
husband. Being aggrieved, the petitioner has come forward with the instant
writ petition.
5. No counter has been filed on behalf of the respondents.
6. The learned counsel for the petitioner would submit that the
husband of the petitioner died on 11/6/2016. The petitioner's wife made a
representation on 30/4/2018, with all requisite documents to the third
respondent requesting to provide compassionate appointment to her son.
The petitioner had again approached the third respondent immediately after
her son attained majority to give suitable job under compassionate
appointment to her son. But the same was rejected on the ground that the
petitioner had submitted the application after six years of her deceased
husband.
https://www.mhc.tn.gov.in/judis ( Uploaded on: 13/06/2025 02:01:53 pm )
7. The learned counsel further contends that while rejecting the claim
of the petitioner for compassionate appointment, the third respondent failed
to consider the aim and object of the compassionate appointment scheme
and it was rejected on technicalities without considering the actual
sufferings of the petitioner after the death of the sole bread winner of the
family.
8. On the other hand, the learned Standing Counsel appearing for the
respondents would submit that the application claiming compassionate
appointment has to be submitted within 3 years from the date of death of the
deceased. In the present case, the application was submitted by the
petitioner belatedly and as such, the claim is rejected as per the procedure.
9. Heard the learned counsel for the petitioner and the learned
Standing Counsel appearing for the respondents and carefully perused the
materials available on record.
https://www.mhc.tn.gov.in/judis ( Uploaded on: 13/06/2025 02:01:53 pm )
10. It is an admitted fact that the husband of the petitioner died on
11/6/2016. The wife of the deceased made a representation for
compassionate appointment to his elder son on 30/4/2018. After attaining
majority, the petitioner again made a representation on 1/8/2022 for
compassionate appointment. The third respondent rejected the same vide
letter dated 5/9/2023 on the ground that he had not made his application
within 3 years from the date of death of her husband.
11. The issue involved in the present writ petition was already dealt
by this Court and the Court of Andhra Pradesh and Apex Court in the
following judgments:
i) A Division Bench of Madurai Bench of Madras High Court while
dealing with a case in similar circumstances in P.Kasthuri vs. The Chief
Engineer (Personnel) and another in W.A.(MD).No.792 of 2011 vide its
judgment dated 03.12.2015 directed the respondents therein to make
compassionate appointment to the appellant therein considering the
https://www.mhc.tn.gov.in/judis ( Uploaded on: 13/06/2025 02:01:53 pm )
application submitted within the stipulated time by the mother of the
appellant. The relevant paragraphs of the said judgment are extracted
hereunder:
“7. One more aspect which has to be considered de hors of the Rules is the pathetic condition of the appellant and other children of late Palanivel. After the death of the said Palanivel in 1994, his wife also passed away on 04.08.1996 after applying for compassionate appointment. In fact, the appellant and others have become orphans and they are looked after by their maternal uncle. When such is the pitiable condition, the respondents should have considered the appellant's application for compassionate appointment with compassion.
8. The learned Single Judge should also have taken into consideration the said aspect. The learned Single Judge, in fact, did not take into consideration the application made by the appellant's mother on 11.01.1996 for compassionate appointment which was in time. Therefore, the impugned order passed by the second respondent as well as the order of the learned Single Judge are set aside. The respondents are directed to make the compassionate appointment of the appellant on or before 01.04.2016, failing which the respondents shall appear before this Court on 02.04.2016.”
https://www.mhc.tn.gov.in/judis ( Uploaded on: 13/06/2025 02:01:53 pm )
ii) In S.Velraj vs. The Superintendent Engineer and another in
W.A.(MD).No.1400 of 2011, a Division Bench of this Court vide its
judgment dated 16.12.2015 held that three years limitation cannot be
applied in strait-jacket formula and each and every case has to be
approached differently, based on the facts. The relevant paragraph is
extracted hereunder:
“3. It is admitted fact that the employee died on 19.03.1992, leaving behind four children and at that time, the appellant is the eldest son, aged about 12 years. If he applied for appointment on compassionate ground at that time, when he was 12 years, his application would have been rejected on the ground that he was a minor and, therefore, on attaining majority, the appellant rightly applied for appointment on compassionate ground. However, taking into consideration the plight of the family and also the young age of the mother and other children, it is a case where appointment on compassionate ground has to be given. Three years limitation cannot be applied in strait-jacket formula and each and every case has to be approached differently, based on the facts. Since
https://www.mhc.tn.gov.in/judis ( Uploaded on: 13/06/2025 02:01:53 pm )
the eldest son of the family has rightly applied for appointment on compassionate ground, on attaining majority, the respondents have to consider the appellant's application for appointment on compassionate ground. ”
iii) In Priyadharshini vs. The Registrar General, High Court,
Madras in WP.No.28945 of 2019, a Division Bench of this Court vide its
judgment dated 25.11.2019 held that the respondents therein failed to
consider the indigent circumstances of the petitioner therein and held that 3
years limitation period cannot be cited as a straight-jacket formula for
rejecting the claim of the petitioner. The relevant paragraphs of the said
order are extracted hereunder:
“8. We find from a perusal of the impugned order that the respondent has failed to consider the indigent circumstances of the petitioner. The application of the petitioner seeking appointment on compassionate grounds, was rejected mainly on the ground that she was minor and the application was not submitted within three years from the date of the death of her father. We find that she has submitted the application six months prior to her attaining majority. Therefore, within a reasonable time, she has submitted the application and after
https://www.mhc.tn.gov.in/judis ( Uploaded on: 13/06/2025 02:01:53 pm )
attaining majority, she has also made a representation, dated 06.03.2019.
9. In similar circumstances, this Court (Madurai Bench) in W.A.(MD).No.1400 of 2011 (S.Velraj Vs. The Superintendent Engineer, Tamil Nadu Electricity Board, Tirunelveli Electricity Distribution Circle, Tirunelveli), by order dated 16.12.2015 and in another judgment of this Court (Madurai Bench) reported in 2016 (5) CTC 125 (The Inspector General of Prisons Vs. P.Marimuthu), observed that the appointment on compassionate grounds had to be given considering the facts and circumstances of each case and therefore, the three-year limitation period cannot be applied as a straight-jacket formula and each and every case has to be approached differently based on the facts.
10. In the instant case, the factual aspects of the matter show that the petitioner has become orphan and her grandfather, under whom she is in the custody, is an age-old person and that the petitioner has also produced necessary documents to show that she has no sufficient funds to sustain herself.
11. Considering all the above aspects, we are of the opinion that this is a fit case to quash the impugned order.
Accordingly, the impugned order is quashed. The Writ Petition is allowed as prayed for. The respondent is directed to give suitable employment to the petitioner commensurate with her
https://www.mhc.tn.gov.in/judis ( Uploaded on: 13/06/2025 02:01:53 pm )
educational qualification on compassionate grounds. No costs.”
iv) In The District Collector and 2 others vs. S.Santhi in
W.A.No.2640 of 2018, a Division Bench of this Court vide its judgment
dated 30.01.2023 held as follows:
“5. We are alive to the fact that application for compassionate appointment should be made within a reasonable time, in the case on hand the application was made within a year, but due to certain circumstances the nominee was changed. Therefore, the petitioner cannot be blamed for the delay. In similar circumstances, where the elder son of the Government servant died and an application was made after six years nominating the younger son, a Division Bench of this Court in M.Namadeva v. The Director or School Education, made in WA No.4062 of 2019 dated 26.11.2019, had held that in such cases delay cannot be a ground to refuse compassionate appointment.”
v) In A.Chindamani vs. The General Manager and another in
W.P.No.31311 of 2017, a learned Single Judge of this Court vide order
dated 25.08.2021 held as follows:
https://www.mhc.tn.gov.in/judis ( Uploaded on: 13/06/2025 02:01:53 pm )
“8. This is a case where the petitioner herself appears to be an uneducated and a semi-literate person. It is not expected for an uneducated homemaker to be aware of the Government orders, which are released from time to time, by the Government. Considering the fact that the petitioner's son was a minor at the time of the death of his father and also the fact that there was no other guideline which was uniformly being applied at the time of the death of the petitioner's husband, this Court is inclined to direct the respondent/Board to consider the petitioner's application for appointment on compassionate ground of her son, favourably by overlooking the three year limitation prescribed in G.O.Ms.No.120, Labour and Employment Department dated 26.06.1995. The respondent/Board may also consider the fact that several other persons who had applied after the petitioner's application were appointed after the limitation period of three years prescribed in G.O.Ms.No.120, Labour and Employment Department dated 26.06.1995 had expired and by relaxing the same by applying G.O.Ms.No.18, Labour and Employment (Q1) Department dated 23.01.2020 which is currently prevailing for employment on compassionate grounds. The respondent/Board shall dispose of the application of the
https://www.mhc.tn.gov.in/judis ( Uploaded on: 13/06/2025 02:01:53 pm )
petitioner favourably, within a period of six weeks from the date of receipt of a copy of this order provided the petitioner satisfies the other criteria for appointment on compassionate ground.”
vi) While considering the identical facts in a case in K.Michael
Johnson vs. A.P.Southern Power Distribution Company Limited reported
in (2021) 2 ALD 43, the High Court of Andhra Pradesh directed the
respondents therein to consider the claim of the petitioner to appoint him in
a suitable post within a period of six months. The relevant paragraphs of the
said order is extracted hereunder:
“20. Thus, such cases in which unfledged children lose their parents in harness have to be considered as “hard cases” and should be dealt with a humane outlook and thoughtfulness .
.....
....
23. In identical matters, the Hon’ble High Court of Madras following the decisions of the Hon’ble Apex Court in (1) T. Meer 5 (2007) 6 MLJ 1011 2021:APHC:1202 12 Ismail Ali Vs. The Tamil Nadu Electricity Board and others, (2) Selvi R. Anbarasi Vs. The Chief Engineer (Personnel), Tamil Nadu
https://www.mhc.tn.gov.in/judis ( Uploaded on: 13/06/2025 02:01:53 pm )
Electricity Board and others (3) The Superintending Engineer vs. V. Jaya and (4) M. Uma Vs. The Chief Engineer (Personnel), Tamil Nadu Electricity Board and others and (5) J. Jeba Mary’s case wherein directed the respondent authority therein i.e., Tamil Nadu Electricity Board to issue an order of appointment on compassionate grounds to the petitioners therein as per their qualifications.
24. In the present case, this Court already noted that the guardian of the petitioner made an application, dated 05.06.2003 within the stipulated period in favour of the petitioner, being a minor at that time and after attaining the age of 18 years she made another application on 14.11.2013 seeking appointment on compassionate grounds to the petitioner. Though this Court is having conscious of the directions of the Hon’ble Supreme Court on which the respondents relied in their counter, in view of the provision provided in the Board proceedings delegating the powers to relax the conditions to the Member Secretary of the APSEB and 6 2004 (3) CTC 120 7 (2006) 2 MLJ 200 8 (2007) 6 MLJ 1011 9 (2010) 7 MLJ 644 2021:APHC:1202 13 of the fact that the guardian of the petitioner has made an application within the stipulated time and also made subsequent application after attaining the age of majority by the petitioner and also taking note of the fact that the petitioner, who turned an orphan due to his father’s death in harness, the claim of the petitioner has
https://www.mhc.tn.gov.in/judis ( Uploaded on: 13/06/2025 02:01:53 pm )
to be considered.”
vii) In similar circumstances, a Division Bench of this Court in
The State of Tamil Nadu, Rep. by its Secretary vs. C.Arnold, in
WA(MD).No.479 of 2024, dated 01.04.2024, directed the appellants therein
to provide compassionate appointment to the respondent therein within a
period of 2 months. The relevant paragraphs are extracted hereunder:
“13.Therefore, it is not mandatory that at the time of making the application seeking compassionate appointment, the applicant or for whom such an application has been made seeking compassionate appointment to have a minimum years of age, that means on behalf of a minor also the application can be made, however, such application even if it is considered, the appointment can be given to the dependant or legal heir only after he or she attains majority.
14.Therefore, the intention of the Rule making authority is clear, unambiguous and explicit to state that under no circumstances compassionate appointment should be denied to a family which is in penurious circumstances where for want of attaining the majority of the legal heir or dependant of the deceased employees family, if compassionate
https://www.mhc.tn.gov.in/judis ( Uploaded on: 13/06/2025 02:01:53 pm )
appointment could not be given immediately, the employer can consider such application and grant the same or extend the benefit of compassionate appointment to such a dependant or legal heir of the deceased employee of the family on his attaining the majority.
15.When this intention of the Government has been made very clear under the Rule and the Rule has also been given to force with effect from 08.03.2023, thereafter, if the consideration is made in May 2023, in the case in hand, the Rule should have been applied and had it been applied, the application filed on behalf of the respondent/writ petitioner ought not to have been rejected by the employer. Therefore, the learned Judge since has interfered with the said order and given direction in the order impugned to consider the application for extending the benefit of compassionate appointment to the respondent/writ petitioner, in our considered view it is flawless and hence, the same is to be sustained. Accordingly, the impugned order is sustained.
Hence, the Writ Appeal fails.”
viii) While dealing with a writ petition in WP.No.30954 of 2018
(M.Swetha vs. The District Collector and 3 others), filed in similar
circumstances, this Court by its order dated 06.11.2024 observed as
hereunder:
https://www.mhc.tn.gov.in/judis ( Uploaded on: 13/06/2025 02:01:53 pm )
“7.The aim and object of providing compassionate appointment is to give immediate support to the family who lost their breadwinner who died over the sudden crises. For effective implementation of the compassionate appointment scheme, the State Government issued several instructions and order time to time. In several cases, it came to the notice of the Court that the respondents are maintaining the seniority list, district wise to provide compassionate appointment to the eligible legal heirs of the deceased employees who died in harness. In most of the cases, the State Government is taking more than 10 to 15 years to provide compassionate appointment by following the seniority list maintained by them.
8. Under these factual position, the ground raised by the respondents in the impugned order that the petitioner submitted her application for compassionate appointment after three years of the death of the petitioner's father is, untenable and unsustainable. As and when the State Government is not in a position to provide compassionate appointment immediately after demise of the breadwinner of the family or at a reasonable time, they are not suppose to contend that the petition submitted after three years by the petitioner and as such, she is not entitled for consideration. ”
https://www.mhc.tn.gov.in/judis ( Uploaded on: 13/06/2025 02:01:53 pm )
12. The learned Government Advocate for the respondents in support
of his contention has placed a reliance on the order dated 12.06.2024 in
WP.No.23314 of 2023 of a learned Single Judge of this Court. On going
through the said order, this Court is of the opinion that the said order is not
applicable to the facts of the present case.
13. The principle behind the compassionate appointment is to provide
a buffer, a cushion to the direct dependants of the deceased employee to
cope with the loss. The purpose of providing compassionate appointment to
the members of the deceased government servant is to render assistance to
the family, which is found in indigent circumstances. The respondents are
not supposed to defeat the claim of the dependants of the deceased family
on technicalities or on the ground that the application was made beyond the
stipulated time of 3 years. The respondents ought to have adopt a humane
touch while considering the claim of the dependants of the deceased family
for compassionate appointment.
https://www.mhc.tn.gov.in/judis ( Uploaded on: 13/06/2025 02:01:53 pm )
14. It is appropriate to extract the observation of the High Court of
Andhra Pradesh in K.Udaykiran vs. State of Andhra Pradesh reported in
2021 SCC OnLine AP 2009 at Paragraph Nos.15 and 20 as hereunder:
“15. The respondents have to understand the very purpose of providing compassionate appointment, which is meant for providing employment assistance to the dependants of the deceased employee, who died in harness and thereby to provide some relief to the family from undergoing financial sufferings. When the family of the deceased employee consisting of illiterate wife and minor child, since, they have no other source of livelihood after the untimely death of the bread winner of the family, the respondents should have been much more sympathetic and practical in considering the claim of the dependants of the deceased employee for compassionate appointment.
20. This Court expects from the respondents also such type of liberal approach in considering the claims of the dependants of the deceased employees for compassionate appointments. This court holds that the respondents shall consider the cases of the dependants of the employees died in harness with human touch without considering only technicalities.”
https://www.mhc.tn.gov.in/judis ( Uploaded on: 13/06/2025 02:01:53 pm )
15. In this regard, it is worthwhile to refer the case in Balbir Kaur v.
Steel Authority of India Limited reported in (2000) 6 SCC 493 wherein
their Lordships (U.C. Benarjee, J speaking for the Bench) of the Hon'ble
Supreme Court have held as under:
“In the case of appointment considering the social and economic justice as enshrined in the constitution, denials of deserving cases are liable to be set aside. Further, the purpose of providing compassionate ground to a son or daughter or a near relative of the deceased government servant is to render assistance to the family, which is found in indigenous circumstances. Hence, in considering the case for compassionate appointment, the authorities are supposed to adopt a human outlook.”
16. The Hon-ble Apex Court further held at Para No. 19 as extracted
hereunder:
“The concept of social justice is the yardstick to the justice administration system or the legal justice and as Respondent pointed out that the greatest virtue of law is in its adaptability and flexibility and thus it would be otherwise an
https://www.mhc.tn.gov.in/judis ( Uploaded on: 13/06/2025 02:01:53 pm )
obligation for the law courts also to apply the law depending upon the situation since the law is made for the society and whichever is beneficial for the society, the endeavour of the law court would be to administer justice having due regard in that direction.”
17. In this regard, it is worthwhile to refer the case in Superintending
Engineer v. V. Jaya reported in (2007) 6 Mad LJ 1011, wherein their
Lordships comprising a Division Bench of this Court have held at Para No.
7 as extracted hereunder:
“7. However, in a case of request for appointment on compassionate ground, however, the Court, while exercising its jurisdiction under Article 226 of the Constitution of India, cannot ignore the very purpose of providing employment on compassionate ground to the dependant of an employee/government servant dying in harness in preference to anybody else as it is done so in order to mitigate the hardship to the family of the employee on account of his unexpected death while still in service. The concept of compassionate employment is intended to alleviate the distress of the family and it is for such purpose appointments are permissible and provided even in the rules and regulations and any rigid approach or too technical objections may defeat the
https://www.mhc.tn.gov.in/judis ( Uploaded on: 13/06/2025 02:01:53 pm )
very object of the scheme. It is for that purpose while considering the request for compassionate appointment; the authorities are expected to act as a Good Samaritan overlooking the cobwebs of technicalities.”
18. In the present case, admittedly, the mother of the petitioner made
a representation seeking for compassionate appointment on 30/4/2018.
After attaining majority, the petitioner made a representation dated
1/8/2022 for compassionate appointment. These facts are squarely covered
in the order of the Division Bench of Madras High Court in P.Kasthuri vs.
The Chief Engineer (Personnel) and another (stated supra). As such, the
representation submitted by the mother of the petitioner is within the time
and therefore, there is no substance in the contention of the respondents for
rejecting the claim of the petitioner on the ground of delay.
19. For the aforesaid reasons and in the light of the settled position of
law stated supra, the present Writ Petition is allowed and the Letter
No.5890/77/Me.Po/Ka.Mi.Pa.Va/Kallai/Ni.Pi2/Udhavi5/Ko.Vaa.Ve/2023,
dated 5/9/2023 issued by the third respondent is hereby set aside with a
consequential direction to the respondents to appoint the petitioner in any
https://www.mhc.tn.gov.in/judis ( Uploaded on: 13/06/2025 02:01:53 pm )
suitable post within a period of six weeks from the date of receipt of a copy
of this order.
No costs.
5/6/2025
Index : Yes/No Speaking/Non-speaking order
mvs.
To
1.The Chairman cum Managing Director, Tamilnadu Generation and Distribution Corporation Ltd., No.144, Anna Salai, Chennai 600 002.
2. The Chief Engineer, Personnel, Tamilnadu Generation and Distribution Corporation Ltd., No.144, Anna Salai, Chennai 600 002.
3. The Superintending Engineer, Salem Electricity Distribution Circle, Tamilnadu Generation and Distribution Corporation Ltd., K.N.Colony, Salem -14.
https://www.mhc.tn.gov.in/judis ( Uploaded on: 13/06/2025 02:01:53 pm )
BATTU DEVANAND.J
mvs.
5/6/2025
https://www.mhc.tn.gov.in/judis ( Uploaded on: 13/06/2025 02:01:53 pm )
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!