Wednesday, 20, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Bhumika Sharma vs State Of Rajasthan And Ors
2022 Latest Caselaw 11752 Raj

Citation : 2022 Latest Caselaw 11752 Raj
Judgement Date : 21 September, 2022

Rajasthan High Court - Jodhpur
Bhumika Sharma vs State Of Rajasthan And Ors on 21 September, 2022
Bench: Kuldeep Mathur

HIGH COURT OF JUDICATURE FOR RAJASTHAN AT JODHPUR.

...

S.B. Civil Writ Petition No. 4584/2017.

Bhumika Sharma D/o Shri Ashok Kumar, aged about 35 years, R/o Tausar Road, Aakashawani Housing Board, Nagaur, Rajasthan.

----Petitioner Versus

1. State Of Rajasthan through its Secretary, Department Of Primary Education, Government Of Rajasthan, Secretariat, Jaipur

2. The District Education Officer, Primary Education, Nagaur.

3. The Additional District Education Officer cum Block Education Officer, Nagaur.

4. The Principal, Government Primary School, Dulaya Nayak Basti, Nagaur.

----Respondents

For Petitioner(s) : Mr. Pappu Sangwa.

Mr. O.P. Sangwa.

Mr. S.S. Sangwa.

For Respondent(s) : Dr. Bhawna Jangid, Govt. Counsel.

HON'BLE MR. JUSTICE KULDEEP MATHUR Order

21/09/2022

The present writ petition has been filed by the married

daughter of the deceased Government Servant seeking

compassionate appointment in the Department. It is pleaded in

the writ petition that petitioner has been denied compassionate

appointment only on the ground of her being married. Though,

she is fulfilling all other requisite qualifications and eligibility

criteria prescribed under the Rajasthan Compassionate

Appointment of Dependents of Deceased Government Servant

Rules, 1996.

(2 of 3) [CW-4584/2017]

A larger Bench of this Court pleased to consider the following

question on a reference by the Division Bench of this Court:-

"Whether the provisions of Rule 2(c) of the Rajasthan Compassionate Appointment of Dependents of Deceased Government Servant rules, 1996, which excludes the married daughter from the definition of 'dependent', prior to its amendment vide Notification dated 28/10/2021, is discriminatory and violative of Articles 14 & 16 of the Constitution of India? In case the provision is discriminatory etc., the consequence thereof."

The larger Bench vide its order dated 13.09.2022 in the Civil

Reference No. 1/2022 (Priyanka Shrimali vs. State of

Rajasthan & Ors.) pleased to answer the question referred to it

in the following terms:-

"The provision of Rule 2(c) of the Rules of 1996, which excludes the married daughter from definition of dependent prior to its amendment vide notification dated 28.10.2021, is discriminatory and violative of Articles 14 to 16 of the Constitution of India and as such, the word 'unmarried' from the definition of 'dependent', is struck down. Further, in Rule 5 of the Rules of 1996 also the word unmarried daughters/adopted unmarried daughter, shall be read as daughters/adopted daughter.

The judgment in the case of Sumer Kanwar (supra) and all other judgments, which have followed the judgment in the case of Sumer Kanwar (supra), upholding the denial of compassionate appointment to married daughter, are overruled.

As a consequence, it is directed that on account of striking down of the word 'unmarried' from the definition

- (i) the same shall not effect any case, wherein compassionate appointment has already been granted under the provisions as they stood before this order; (ii)

(3 of 3) [CW-4584/2017]

the same by itself would not provide a cause of action to any applicant and would apply to cases which are either pending before the competent authority and/or to the cases where litigation is pending on the date of this order only; (iii) the provisions and other requirements of the definition regarding the applicant being wholly dependent on the deceased government servant at the time of his/her death would be scrupulously applied; (iv) all the parameters as laid down by Hon'ble Supreme Court for grant of compassionate appointment, shall also be scrupulously followed and that (v) all other provisions of the Rules except the inclusion of the 'married daughter' in the definition of 'dependent', shall have full application.

The matters be now placed before the Division Bench for appropriate orders."

In view of the aforesaid judgment rendered by larger Bench

of this Court, the controversy involved in the matter is no longer

res integra. The present writ petition is disposed of directing the

respondent-Department to reconsider the petitioner's application

seeking compassionate appointment in accordance with scheme in

vogue, ignoring the fact that at the time of seeking appointment,

she was a 'married daughter'.

The entire exercise in the terms of the order passed by this

Court in the case of Priyanka Shrimali (supra) shall be

completed within a period of two months from the date of this

order.

(KULDEEP MATHUR),J 13-Mohan/-

Powered by TCPDF (www.tcpdf.org)

 
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 : MAIMS

 
 
Latestlaws Newsletter