Citation : 2025 Latest Caselaw 9473 Raj
Judgement Date : 27 March, 2025
[2025:RJ-JD:16549]
HIGH COURT OF JUDICATURE FOR RAJASTHAN AT
JODHPUR
S.B. Civil Writ Petition No. 17684/2024
Sharwan Ram S/o Late Shri Sohan Lal, Aged About 19 Years,
Resident Of Village Artiya Kalla, Tehsil Bhopalgarh, District
Jodhpur.
----Petitioner
Versus
1. State Of Rajasthan, Through Secretary, Department Of
Public Health And Engineering Department, Jal Bhawan, 2
Civil Lines, Jaipur.
2. The Chief Engineer (Administration), Public Health And
Engineering Department, Jaipur Rajasthan.
3. The Superintending Engineer, Department Of Public
Health And Engineering Department, Jodhpur.
4. The Executive Engineer, Department Of Public Health And
Engineering Department, Jodhpur.
5. The Assistant Engineer, Department Of Public Health And
Engineering Department, Sub Division, Osiyan, Jodhpur.
----Respondents
For Petitioner(s) : Mr. Vishal Sharma
For Respondent(s) : Mr. P.S. Chundawat
HON'BLE MR. JUSTICE ARUN MONGA
Order (Oral) 27/03/2025
1. The petitioner before this Court is assailing letter/order
dated 05.09.2023 (Annex.-15), vide which the mother of
petitioner was asked to submit succession certificate from the
competent court and the letter/order dated 05.06.2024 (Annex.-
16), vide which it was informed that there is difference in the child
declaration form and, therefore, actual record be submitted,
failing which, compassionate appointment will be not granted to
the petitioner.
2. Relevant facts for the purpose of adjudication of the petition
are that petitioner's father late Sohan Lal, who was employed as
Pump Operator - II in the respondent department, passed away
on 15.11.2020. As one of the dependents, the petitioner
[2025:RJ-JD:16549] (2 of 5) [CW-17684/2024]
submitted an application for granting relaxation in filing
application seeking compassionate appointment as he was a
minor.
2.1. The petitioner's mother submitted an application along with
the required documents seeking appointment of petitioner on
compassionate grounds. The said application was forwarded by
the respondents.
2.2. The mother of petitioner received a letter dated 10.07.2023
(Annexure-11) intimating that there is a mismatch in the details of
the children as mentioned by late Sohan Lal and the declaration as
made by her. Therefore, she was directed to furnish the
documents and clarify the position. Upon receiving the same, the
petitioner approached the respondents and tried to clarify the
position.
2.3. The respondents however, vide impugned letter (Annexure-
15) informed the petitioner's mother that the application seeking
compassionate appointment cannot be finalized as there is
difference in the details of children, therefore, she was asked to
submit succession certificate from the competent court.
2.4. Thereafter again vide letter/order (Annex.-16) it was
informed that there is difference in the child declaration form and,
therefore, actual record be submitted, failing which,
compassionate appointment will be not granted to the petitioner.
Hence, this petition.
3. The stand taken by the respondents in in para 6 and 7 of the
reply is reproduced hereinbelow:-
"6. That the content made in para no. 6-7 of the writ petition are not admitted. It is submitted that there is a significant difference in the number of children and their dates of birth between the declaration
[2025:RJ-JD:16549] (3 of 5) [CW-17684/2024]
submitted by Smt. Sushila W/o Late Shri Sohan Lal and the declaration submitted by Late Shri Sohan Lal attached to the service record. In the declaration made by the petitioner's father, the name is mentioned as Sukhdev and the name of the Petitioner is Sharwan Ram, and there is a discrepancy in the Date of Birth also, the date of Sukhdev is shown as 11.03.2000 whereas the date of birth of the Petitioner is 11.05.2005, along with the omission of the name of another child However, in the declaration by the petitioner's mother, the petitioner's name is mentioned as Sharwan Ram, and it includes another child as well Due to this, a letter dated 07.08.2023 was written by respondent no. 5 to the petitioner's mother to rectify the errors. Consequently, respondent no. 5 issued another letter dated 05.06.2024. Copy of the relevant page of the declaration made by Late Shri Sohan Lal in his service book, is placed on record as Annexure-R/1.
7. That the content made in para no. 9 to 11 of the writ petition are admitted to the extent that the case was not being resolved by the respondent department due to errors mentioned in the declaration form. Therefore, the respondent department again informed the petitioner by letter dated 05.06.2024 to submit the actual report and also to present themselves in the respondent department. No explanation or reply has been submitted by the Petitioner till date with the respondent department, therefore, the present writ petition deserved to be quashed."
4. In the aforesaid backdrop, I have heard learned counsel for
the petitioner as well as learned counsel for the respondents and
have gone through the case file.
5. On a Court query, learned counsel for the petitioner states
that the mistake in the name of petitioner occurred on the part of
the deceased father of the petitioner since at home he was
addressed with the alias of Sukhdev. At the relevant time,
petitioner's father had no premonition of any kind that an
unsavory situation will arise when his son will apply for
compassionate appointment on his dying in harness.
6. It thus transpires that there is no dispute qua the petitioner
being the biological son of the deceased employee. However, the
confusion has been caused since in some of the declaration forms
name of petitioner has been mentioned as Sukhdev.
[2025:RJ-JD:16549] (4 of 5) [CW-17684/2024]
7. Be that as it may, even if it is to be assumed that the
petitioner is not Sukhdev, the applicable policy envisages that one
dependent from the family has to be given compassionate
appointment. In absence of Sukhdev having not applied, conceded
position remains that the petitioner who is indeed biological son, is
thus entitled to seek the benefit of appointment as per the
applicable policy.
8. As regards the insistence of succession certificate by the
department, I am of the view that unless it were a case of
petitioner not being a biological son, the respondents could not
have rejected the case on the ground of succession certificate. My
view is also fortified by similar opinion expressed in the judgment
dated 02.05.2022 of this Court in Ratan Lal Keer Vs. Rajasthan
Rajya Vidhyut Prasaran Nigam Ltd. : S.B. Civil Writ Petition
No. 2518/2022 wherein, speaking for this Court Arun Bhansali,
J. (as he then was in this Court), held as under:-
"The requirement made by the respondents seeking production of succession certificate only for the purpose of establishing the parentage of the petitioner, cannot be permitted as the succession certificate under Section 372 of the Act of 1925, is issued for specific purpose and not for the purpose of establishing the parentage and/or for grant of compassionate appointment.
Infact, the petitioner had approached the District Court, Bhilwara in this regard and his application in this regard was rejected by the said court on 11.08.2021 (Annex.5).
In that view of the matter, the demand made by the respondents cannot be sustained, insofar as, the submissions made by the respondents regarding the parentage of the petitioner is concerned, the respondents in this regard are free to ascertain the facts and the claim of the petitioner regarding him being son of deceased Ladu Lal Keer and as apparently, in the present case, there are no conflicting claims and even as per the enquiry made by the respondents produced as Annex.R/3 also, the aspect is prima facie established, the respondents, on their part after holding any further enquiry, which they deem appropriate, have to process the application of the petitioner without insisting for the succession certificate.
Consequently, the petition filed by the petitioner is allowed. The action of the respondents in seeking succession certificate from
[2025:RJ-JD:16549] (5 of 5) [CW-17684/2024]
the petitioner is set aside and the respondents are directed to process the application of the petitioner for compassionate appointment expeditiously, based on the observations made hereinbefore."
9. Accordingly, the petition is allowed. The respondents are
directed to process the case of the petitioner as expeditiously as
possible and accord him the benefit of policy, subject of course to
the petitioner being otherwise found eligible in all other aspects.
10. Pending applications, if any, stand disposed of.
(ARUN MONGA),J 70-SP-AK Chouhan/-
Whether fit for reporting : Yes / No
Powered by TCPDF (www.tcpdf.org)
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!