Madras High Court
P.R.Renuka vs Director Of Animal Husbandry on 27 October, 2014
Author: D.Hariparanthaman
Bench: D.Hariparanthaman
IN THE HIGH COURT OF JUDICATURE AT MADRAS
DATED : 27.10.2014
CORAM:
THE HONOURABLE MR. JUSTICE D.HARIPARANTHAMAN
Writ Petition No.11777 of 2007
(O.A.No.5657 of 2002)
P.R.Renuka ... Petitioner
vs.
1.Director of Animal Husbandry
Central Government Office Buildings,
Chennai -6.
2.Assistant Director of Animal Husbandry
Anna Salai, Chennai -35.
3.Secretary to Government,
Animal Husbandry Department,
Fort St.George, Chennai - 600 009. ... Respondents
(3rd respondent suo motu impleaded
by this Court on 27.10.2014)
This petition came to be numbered by transfer of O.A.No.5657 of 2004 from the file of the Tamil Nadu Administrative Tribunal, praying for a Writ of Certiorarified mandamus, to call for the records relating to the order passed by the first respondent in Na.Ka.No.124590/R3/99 (2) dated 16.09.2002 and quash the same and further direct the respondents to consider the appointment of the applicant on compassionate grounds.
For Petitioner : Mr.S.Parthasarathy
For Respondents : Mr.R.Govindasamy
Addl. Government Pleader
O R D E R
The petitioner filed O.A.No.5657 of 2002. On abolition of the Tribunal, the matter stood transferred to this Court and re-numbered as W.P.No.11777 of 2007.
2. The petitioner's father was working as an Office Assistant under the control of the 2nd respondent. He died on 22.02.1998, while in service. He left behind his wife, 3 married daughters and one unmarried daughter as his legal heirs. The petitioner was the first married daughter of the deceased government servant. She applied for compassionate appointment on the ground that she was deserted by her husband and living with her father. The petitioner also produced the order, dated 09.09.1999 granting decree of divorce by the First Additional Family Court, Chennai in F.C.O.P.No.1012 of 1998.
3. While so, the first respondent passed the impugned order, dated 16.09.2002 declining to provide compassionate appointment on the ground that divorce was granted to the petitioner only after the death of her father and hence, she is not entitled to compassionate appointment. The said order is questioned in this writ petition.
4. A reply affidavit was filed by the respondents stating that the petitioner was wait listed for compassionate appointment at Sl.No.252 in the office of the first respondent. On scrutinizing the divorce decree passed by the First Additional Family Court, Chennai, it was seen that the petitioner was granted divorce only on 09.09.1999, that is after the death of the Government servant. The reply affidavit also referred to the Government letter dated 14.08.2002 in Letter No.16118/AH2/2001-1, wherein and by which, the request of the petitioner to provide compassionate appointment was negatived on the ground that she was not a divorcee at the time of death of her father.
5. Heard both sides.
6. The order of the first respondent declining to provide compassionate appointment is based on the letter of the Government dated 14.08.2002. In this regard, the said letter is extracted hereunder:-
"ghh;itapy; fhQqk; fojj;jpd;kPJ ftdk; <h;f;fg;gLfpwJ/ 2/ ,e;neh;tpy; muR CHpah; jpU/bghpa jk;gp vd;gth; 22/2/98 md;W kuzkile;jnghJ ,tuJ kfs; jpUkjp gp/Mh;/ nuQqfh vd;gth; jpUkzk; Mdth;/ ,tuJ je;ij ,we;J 1 = tUl';fs; fHpj;J 9/9/99 md;Wjhd; tpthfuj;Jg; bgw;Ws;shh;/ vdnt. muR CHpah; capUld; ,Ue;jnghJ tpthfuj;J bgw;W. mtUila guhkhpg;gpy; ,tuJ kfs; jpUkjp/ gp/Mh;/ nuQqfh vd;gth; ,y;iy vd;gjhy; jpUkjp gp/Mh;/ nuQqfh vd;gtUf;F fUiz mog;gilapy; gzp epakdk; tH';f ,ayhJ vd;W bjhptpj;Jf;bfhs;fpnwd;/ 3/nkYk;. ghh;itapy; fhQqk; fojj;Jld; mDg;gg;gl;l jpUkjp/ gp/Mh;/nuQqfh vd;gthpd; gpd;tUk; Mtz';fs; ,j;Jld; ,izf;fg;gl;Ls;sd/ ,itfis bgw;Wf; bfhz;likf;fhd xg;g[ifia cldoahf muRf;F mDg;gpitf;FkhW nfl;Lf;bfhs;fpnwd;:-
1/ fUiz mog;gilapy; ntiy nfhUgthpd; tpz;zg;gk;/ 2/ ,we;j muR CHpahpd; kidtp tpz;zg;gjhuUf;F epakdk; nfhhp ghpe;Jiu bra;j fojk;/ 3/ tpz;zg;gjhuUf;F fUiz mog;gilapy;;. ntiy mspf;ff; nfl;L kiwe;j muR CHpahpd; ,ju thhpRjhuh;fSf;F Ml;nrgid ,y;iy vd;gjw;fhd rk;kjf; fojk;/ 4/ got tptfhu';fs;
5/ murhiz vz; 29. bjhHpyhsh; eyk; kw;Wk; ntiytha;g;g[j; Jiw. ehs; 7/3/88 d;go mspf;fg;glntz;oa cWjpbkhHp 6/ kiwe;j muR CHpah; ,wg;g[r;rhd;W efy;
7/ thhpRr; rhd;W efy;
8/ brhj;Jr;rhd;W 9/ tUkhdr;rhd;W 10/ ,we;j muR CHpah; FLk;gj;jpy; vtUk; muR Jiwapnyh jdpahh; Jiwapnyh gzpg[hpatpy;iy vd;gjw;fhd rhd;W/ 11/ FLk;gk; tWikepiyapy; cs;sjw;fhd rhd;W 12/ ,dr;rhd;W 13/ fy;tpr;rhd;W +2/ 14/ fy;tp khw;Wr;rhd;W 15/ tpthfuj;J bgw;w ePjpkd;w Miz 16/ fpilj;j bjhifapd; tut[ bryt[ fzf;F 17/ khepyj;jpd; v';Fk; gdpg[hpa rk;kjf; fojk;
18/ jl;lr;R M';fpyk; kw;Wk; jkpH; nky;epiyr;rhd;W/
7. The impugned order dated 16.09.2002 is just representing the aforesaid content of the Government letter. The only reason for refusal of compassionate appointment to the petitioner is that she was not a divorcee at the time when her father died. No other reason is given for denying compassionate appointment.
8. It is submitted by the learned Additional Government Pleader that once a daughter is married, she is ineligible for compassionate appointment and only unmarried daughter and a daughter, who is a divorcee at the time of application of compassionate appointment, is eligible for such appointment.
9. It is not disputed by the learned Additional Government Pleader that a married son is not disqualified for compassionate appointment but a married daughter is disqualified for compassionate appointment.
10. It is the case of the petitioner that she was deserted by her husband and she was living with her father even before his death. The said fact is not disputed by the respondents as as well as by the Government in its letter dated 14.08.2002. The only reason given in the impugned order as well as in the Government letter dated 14.08.2002 is that the petitioner obtained divorce only on 09.09.1999 and that is subsequent to the death of her father on 22.02.1998.
11. In my view, there cannot be any discrimination between a married son and a married daughter. When the petitioner has come with a plea that she was deserted by her husband and a decree of divorce was granted and she was under the care and control of her father at the time of his death, the Government cannot deny compassionate appointment on the ground that divorce was obtained after the death of her father. Making discrimination between a son and a daughter on the ground of marriage is arbitrary and violative of Articles 14,15 and 16 of the Constitution.
12. This Court in W.P.No.22171 of 2013 dated 13.08.2013 [Jayalakshmi v. Tamil Nadu Generation and Distribution Corporation Ltd., Rep. by its Chairman] held that Government order making discrimination in the matter of compassionate appointment to a daughter on the ground that she is married is bad. In this context, it is relevant to extract paragraph 5 of the aforesaid order:-
"5. In similar circumstances, the matter was considered by me in W.P.(MD) No.5183 of 2013 (M.Sudha vs. the District Collector, Thanjavur District), and I set aside the similar impugned order and issued direction to the respondent therein to consider the case of the petitioner therein for compassionate appointment, if the petitioner therein was otherwise eligible for appointment. In fact, in the said judgment, I followed the earlier judgment of mine in W.P.(MD) No.8686 of 2011. The relevant paragraph 5 of the aforesaid judgment is extracted hereunder:
"5. As rightly contended by the learned counsel for the petitioner, the matter is squarely covered by a decision dated 2.7.2012 rendered by me in W.P.(MD) No.8686 of 2011. Paragraph 9 of the judgment is extracted hereunder:
:9. As stated above, if marriage is not a bar in the case of son, the same yardstick shall be applied in the case of a daughter also. At this juncture, it is relevant to take note of the statute, namely the Maintenance and Welfare of Parents and Senior Citizens Act, 2007 which places equal duty on both the son and daughter to take carte of the parents at the old age. Therefore, in the case of death of the parents, there cannot be any unequal treatment among the children based on sex. Further, as rightly contended by the learned counsel for the petitioner, the judgment of this Court reported in 2008 5 CTC 685 (G.Girija vs. Assistant Director (Panchayats) Kancheepuram, Kancheepuram District) applies to the facts of this case. In the said case, the Government servant died on 26.2.1991. The daughter got married on 10.9.2006. She gave an application for compassionate appointment on 2.6.1997. This court quashed the order declining to give compassionate appointment holding that there cannot be any discrimination between sons and daughters in the case of giving compassionate appointment. The said judgment squarely applies to the facts of this case. Therefore, I have no hesitation to quash the impugned order. Accordingly, the impugned order is quashed and a direction is issued to the respondents to consider the claim of the petitioner for compassionate appointment without reference to the marriage of the petitioner and to pass appropriate orders in the light of this judgment within a period of eight weeks from the date of receipt of a copy of this order."
13. Applying the said principle, I am of the view that the impugned order is liable to be quashed and accordingly, it is quashed. The writ petition stands allowed. The third respondent is directed to provide compassionate D.HARIPARANTHAMAN, J.
svki appointment to the petitioner, within a period of eight weeks from the date of receipt of a copy of this order, if there is no other impediment. No costs.
27.10.2014 Index : Yes Internet : Yes To
1.Director of Animal Husbandry Central Government Office Buildings, Chennai -6.
2.Assistant Director of Animal Husbandry Anna Salai, Chennai -35.
3.Secretary to Government, Animal Husbandry Department, Fort St.George, Chennai - 600 009.
W.P.No.11777 of 2007(O.A.No.5657 of 2002)