Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 35, Cited by 0]

Chattisgarh High Court

Narendra Ugre vs State Of Chhattisgarh on 6 September, 2022

Bench: Arup Kumar Goswami, Parth Prateem Sahu

                                  1




                                                                  AFR

          HIGH COURT OF CHHATTISGARH, BILASPUR
                      WPS No. 6689 of 2018

Purendra Kumar Sinha S/o Late Chandrabhushan Sinha, Aged
About 31 Years R/o Village Jhalmala (Balod), Police Station, Tahsil,
Civil And Revenue District Balod Chhattisgarh. Mo. No. 9926208705.

                                                        ---- Petitioner

                              Versus

1.   State of Chhattisgarh Through Secretary Tribal Department
     Mahanadi Bhawan, Mantralaya, Raipur, P.S. Kewli, Tahsil And
     District Raipur, Civil And Revenue District Raipur Chhattisgarh.

2.   Collector (Tribal Development Department) Balod, Police
     Station, Tahsil, Civil And Revenue District Balod Chhattisgarh.

3.   Assistant Commissioner, (Tribal Development Department)
     Balod, Police Station, Tahsil, Civil And Revenue District Balod
     Chhattisgarh.

                                                    ---- Respondents
WPS No. 2887 of 2017

Ku. Khushanjali Sahu D/o Balram Sahu, Aged About 24 Years R/o Village B- Jamgaon Tahsil And District Balod Chhattisgarh.

---- Petitioner Versus

1. State of Chhattisgarh Through The Secretary, Department of Health And Family Welfare Mahanadi Bhavan, Mantralaya, Naya Raipur, District Raipur Chhattisgarh.

2. Chief Medical Officer, Balod, District Balod Chhattisgarh.

---- Respondents WPS No. 169 of 2022 Narendra Ugre S/o Late Shyam Lal Ugre Aged About 20 Years Qualification ITI Trained, R/o Qtr. No. 48/25, Block Number 48, 2 Commandant Campus, 6th Battalion, Chhattisgarh Armed Forces, Raigarh District Raigarh Chhattisgarh, Permanent Address Sant Ravi Das Nagar, Ward No. 10, Sharda Chowk, Janjgir District Janjgir Champa Chhattisgarh.

---- Petitioner Versus

1. State of Chhattisgarh Through Secretary, Department of Home Mahanadi Bhawan, Atal Nagar, Nawa Raipur, Raipur, District Raipur Chhattisgarh.

2. Special Director General of Police Chhattisgarh Armed Force, Police Head Quarter, Raipur, District Raipur Chhattisgarh.

3. Deputy Inspector General of Police Chhattisgarh Armed Force, North Region Surguja District Surguja Chhattisgarh.

4. Commandant 6th Battalion, Chhattisgarh Armed Force Raigarh District Raigarh Chhattisgarh.

---- Respondents WPS No. 197 of 2022 Rishabh Kumar Arya S/o Late Shishupal Arya, Aged About 21 Years R/o Block Colony, Dantewada, District South Bastar, Dantewada Chhattisgarh.

---- Petitioner Versus

1. State of Chhattisgarh Through The Secretary, Department of Revenue And Disaster Management, Mantralaya, Mahanadi Bhawan, Atal Nagar, Nawa Raipur Chhattisgarh.

2. Commissioner, Bastar Division, Jagdalpur, District Bastar Chhattisgarh.

3. Collector, South Bastar, Dantewada Chhattisgarh.

---- Respondents WPS No. 223 of 2022 Manish Kurre S/o Late Dhansay Kurre Aged About 30 Years R/o 3 Ward No. 04, Mission Compound Takhatpur, District- Bilaspur (C.G.)

---- Petitioner Versus

1. State of Chhattisgarh Through- The Secretary, Education Department, Mantralaya, Mahanadi Bhawan, Atal Nagar, Naya Raipur, District- Raipur (C.G.)

2. District Education Officer Bilaspur, District- Bilaspur (C.G.)

---- Respondents WPS No. 270 of 2022 Khushboo Ahirpankh D/o Late Jagsai Ram, Aged About 22 Years R/o - Kanjiyakusmi, Post - Kusmi, District - Balrampur Chhattisgarh.

---- Petitioner Versus

1. State of Chhattisgarh, Through Its Secretary, Department of Education Mantralaya, Mahanadi, Bhawan, Naya Raipur, District Raipur Chhattisgarh.

2. Principal Government Mahali Bhagat Snatak College Post -

Kusmi, District - Balrampur, Ramanujganj, Chhattisgarh.

---- Respondents WPS No. 561 of 2022 Rachana Darwade D/o Shri Suresh Darwade, Aged About 36 Years Caste Mahar, R/o Cinema Line, Ward No. 07, Dongargarh, Tahsil Dongargarh, District Rajnandgaon (Chhattisgarh).

---- Petitioner Versus

1. State of Chhattisgarh Through The Secretary, Higher Education Department, Mantralaya, Mahanadi Bhawan, Atal Nagar, Naya Raipur, District Raipur Chhattisgarh.

2. Commissioner, Directorate of Higher Education Block 2nd And 3rd Floor, Indravati Bhawan, Raipur, Atal Nagar, Naya Raipur, 4 District Raipur Chhattisgarh.

3. District Education Officer, Rajnandgaon, District Rajnandgaon Chhattisgarh.

4. Block Education Officer, Dongargarh, District Rajnandgaon Chhattisgarh.

5. Principal Govt. Girls Higher Secondary School Dongargarh, District Rajnandgaon Chhattisgarh.

---- Respondents WPS No. 592 of 2022 Sanjeev Verma S/o Brijendra Narayan Verma Aged About 26 Years R/o Tripathi Gali, Brahampara, Ambikapur, District- Surguja, Chhattisgarh.

---- Petitioner Versus

1. State of Chhattisgarh Through Secretary, School Education Department, Mahanadi Bhawan, Atal Nagar, Naya Raipur, District- Raipur, Chhattisgarh.

2. Commissioner Higher Education Department, Block-C 03, Second And Third Floor, Indravati Bhawan, Naya Raipur, District- Raipur, Chhattisgarh.

3. Deputy Director Higher Education Department, Mahanadi Bhawan, Atal Nagar, Naya Rapur, District- Raipur, Chhattisgarh.

4. District Education Officer Ambikapur, District- Surguja, Chhattisgarh.

---- Respondents WPS No. 596 of 2022 Jitendra Singh Kumre S/o Late Shri Ghaneshwar Singh Kumre, Aged About 28 Years R/o Mahurband Para Kanker District Kanker Chhattisgarh.

---- Petitioner 5 Versus

1. State of Chhattisgarh Through Its Secretary, Department of Employment And Training, Ministry At Mahanadi Bhawan, New Raipur, P.S. Rakhi, District Raipur Chhattisgarh.

2. Director, Department of Employment And Training, Ministry At Indravati Bhawan, 1st Floor D Block New Raipur, P.S. Rakhi, District Raipur Chhattisgarh.

3. Principal, Industrial Training Institute Antagarh, District Kanker Chhattisgarh.

---- Respondents WPS No. 652 of 2022 Tarni Deshmukh D/o Late Khilavan Singh Deshmukh Aged About 34 Years W/o Vedprakash Gautam, R/o Ward No. 19, Budhapara Talab Road Balod, District- Balod (C.G.)

---- Petitioner Versus

1. State of Chhattisgarh Through- Secretary, Department of School Education, Indravati Bhavan, Atal Nagar, Naya Raipur, District- Raipur (C.G.)

2. The Commissioner Directorate of Public Instructions, Department of School Education, Indravati Bhavan, Atal Nagar, Naya Raipur, District- Raipur (C.G.)

3. The Collector Balod (C.G.)

4. Joint Director Education Division Durg, District- Durg (C.G.)

5. District Education Officer Balod, District- Balod (C.G.)

6. Block Education Officer Block Doundi Lohara, District- Balod (C.G.)

---- Respondents WPS No. 823 of 2022 Ku. Ranjana Patel D/o Late Shri Gendram Patel, Aged About 26 6 Years R/o Village And Post Mandir Hasaud, Tahsil Arang, Civil And Revenue, District Raipur Chhattisgarh.

---- Petitioner Versus

1. State of Chhattisgarh Through Secretary Home, Mantralaya, Mahanadi Bhawan, Atal Nagar, Nawa Raipur, Civil And Revenue District Raipur Chhattisgarh.

2. Director General of Police, Police Head Quarter, Near Mantralaya, Sector 19, Naya Raipur Chhattisgarh.

3. Senior Superintendent of Police, Raipur, Civil Lines, Raipur Chhattisgarh.

---- Respondents WPS No. 920 of 2022 Shishir Singh Thakur S/o Narendra Singh Thakur Aged About 31 Years R/o Nearby Holly Cross School, Pension Bada Raipur, District Raipur Chhattisgarh.

---- Petitioner Versus

1. State of Chhattisgarh Through The Secretary, Panchayat And Rural Development Department, Mahanadi Bhawan, Mantralaya, Atal Nagar, Naya Raipur, District Raipur, Chhattisgarh.

2. Block Education Officer, Dharsiwa, District Raipur Chhattisgarh.

3. Joint Director, Public Instructions, 1st Floor, C - Block Indrawati Bhawan, Atal Nagar, Naya Raipur, District Raipur Chhattisgarh.

4. District Education Officer,Raipur, District Raipur Chhattisgarh.

---- Respondents WPS No. 931 of 2022 Jitendra Kumar Jaiswal S/o Late Ashok Jaiswal Aged About 29 7 Years R/o Takiya Road, Ambikapur, Ward No. 21, District Surguja Chhattisgarh.

---- Petitioner Versus

1. The State of C.G. Through The Principal Secretary, Home Department, Mahanadi Bhawan, New Raipur, District Raipur Chhattisgarh.

2. The Assistant Inspector General of Police (Welfare) Police Headquarter Nava Raipur, Atal Nagar, District Raipur Chhattisgarh.

3. The Inspector General of Police Surguja Range, District Surguja Chhattisgarh.

4. The Superintendent of Police Surguja, District Surguja Chhattisgarh.

---- Respondents WPS No. 1136 of 2022 Ku. Lokeshwari Dhruw D/o Late Shri Radhelal Dhruw Aged About 28 Years R/o Police Colony Fafadih, Raipur, District Raipur (C.G.)

---- Petitioner Versus

1. State of Chhattisgarh Through The Secretary, Department Of Home, Mantralaya, Mahanadi Bhawan, Nawa Raipur, Atal Nagar, Raipur District Raipur Chhattisgarh

2. The Director General of Police, Police Head Quarter, Raipur, Raipur, District Raipur (C.G.)

3. Inspector General Of Police I.G. Office, Raipur, District Raipur (C.G.)

4. Deputy Inspector General of Police D.I.G. Office Raipur District Raipur (C.G.)

5. Superintendent of Police S.P. Office, Raipur, District Raipur 8 Chhattisgarh

---- Respondents WPS No. 1196 of 2022 Abhay Kumar Ekka S/o Late Mahaveer Ekka Aged About 30 Years R/o Village Samaniya, Post Office Kamleswarpur, Tehsil Narmadapur, District Sarguja Chhattisgarh.

---- Petitioner Versus

1. State of Chhattisgarh Through Secretary, General Administration Department, Mantralaya, Mahanadi Bhavan, Nava Raipur, Atal Nagar, District Raipur Chhattisgarh.

2. District Education Officer District Sarguja Chhattisgarh.

3. Block Education Officer Udaypur, District Sarguja Chhattisgarh.

---- Respondents WPS No. 1418 of 2022 Sudha Rani Yadav D/o Late Kaishru Ram Yadav Aged About 39 Years Caste Rout, R/o Village Girhola, Tahsil Charama, District Kanker, Chhattisgarh.

---- Petitioner Versus

1. State of Chhattisgarh Through The Secretary, Department of School Education, Mahanadi Mantralaya, Naya Raipur, Post Office And Police Station Naya Raipur, Atal Nagar, District Raipur, Chhattisgarh.

2. Commissioner, Directorate Of School Education, Block 2nd And 3rd Floor, Indrawati Bhawan, Naya Raipur, Post Office And Police Station Naya Raipur, Atal Nagar, District Raipur, Chhattisgarh.

3. District Education Officer, Balod, District Balod, Chhattisgarh.

4. Joint Director, Education Division, Durg, District Durg, Chhattisgarh.

9

5. Principal, Govt. Higher Secondary School, Suregaon, Block Dondilohara, District Balod, Chhattisgarh.

---- Respondents WA No. 110 of 2020 Ku. Deepa Shrivastav D/o Late Mahesh Shrivastav Aged About 26 Years Resident Of Basantpur, Ward No. 43, Rajnandgaon , District Rajnandgaon Chhattisgarh.

---- Appellant Versus

1. State of Chhattisgarh Through The Secretary, Department of Home, Mantralaya, Mahanadi Bhawan, Naya Raipur , District Raipur Chhattisgarh.

2. The Director General of Police Police Headquarter , Ground Floor, Block No. 1, Naya Raipur , District Raipur Chhattisgarh.

3. The Superintendent of Police, Rajnandgaon , District Rajnandgaon Chhattisgarh.

---- Respondent (Cause Title taken from Case Information System) For Petitioners/ : Mr. Ratnesh Kumar Agrawal, Mr. Shaleen Appellant Singh Baghel, Mr. Ishan Verma and Mr. Vedant Shadangi, Mr. Hemant Kesharwani and Mr. Suresh Tandon, Mr. Siddharth Pandey and Mr. Dashrath Prajapati, Mr. H.B. Agrawal, senior counsel assisted by Mr. Pankaj Agrawal and Mr. Shashi Kumar Kushwaha, Mr. Devesh G. Kela, Mr. Rakesh Kumar Jha, Mr. Rajkumar Pali, Mr. Anurag Singh, Mr. Vinod Kumar Sharma, Ms. Diksha 10 Gouraha, Mr. Dharmesh Shrivastava, Mr. N. Naha Roy, Mr. Vinay Pandey, Mr. A.K. Prasad and Ms. Suchita Bais, and Mr. Bharat Rajput.

For Respondents : Mr. Jitendra Pali and Mr. H.S. Ahluwalia, Deputy Advocate General and Mr. Gagan Tiwari, Deputy Government Advocate.

Date of hearing       : 04.08.2022

Date of Judgment      : 06.09.2022



Hon'ble Mr. Arup Kumar Goswami, Chief Justice Hon'ble Mr. Parth Prateem Sahu, Judge C A V Judgment Per Arup Kumar Goswami, Chief Justice Learned counsel for the parties submit that as the issue relates to compassionate appointment, the matters may be heard and disposed of by this Bench.

2. In Writ Petition (S) No. 6689 of 2018, a learned Single Judge of this Court, vide order dated 12.01.2022, had observed that the judgment of a learned Single Judge of this Court in Smt. Sulochana Netam v. State of Chhattisgarh & Others (WPS No. 2278/2017, decided on 23.11.2017) requires reconsideration by a larger Bench in accordance with Rule 33 of the High Court of Chhattisgarh Rules, 2007 on the question formulated, which is as follows:

"Whether this Court in exercise of writ jurisdiction under Article 226 of the Constitution of India is empowered to 11 direct the State Government to hold an enquiry qua the dependency / financial support by one of the family members of the deceased Government servant, who is already in Government service, to the dependent of the deceased Government servant claiming compassionate appointment whereas, the policy dated 29.8.2016 does not stipulate any such enquiry and then consider the application for compassionate appointment, as bar being absolute?"

3. Facts, in a nutshell, WPS No. 6689/2018 are as follows:

Chandrabhushan Sinha, father of the petitioner in WPS No. 6689/2018, while working as Assistant Grade-II in the office of Assistant Commissioner, Tribal Development Department, died-in- harness on 03.12.2017. He left behind his wife, the petitioner and another son, namely, Dinesh Kumar Sinha. The petitioner filed an application dated 02.01.2018 claiming compassionate appointment. The application was rejected by an order dated 14.09.2018 taking recourse to Clause 6A of the Circular No. F7-2012/1-3, Naya Raipur, dated 29.08.2016 of the General Administration Department, which stipulated that if any member of the family of the deceased government servant is already in government service, then any other member of the family will not be eligible for compassionate appointment. The petitioner's brother - Dinesh Kumar Sinha is working under Indian Army on contractual basis. It is submitted in the writ petition that Dinesh Kumar Sinha was living separately from the petitioner's family.
12

4. At the outset, it is relevant to state that the appointment on compassionate ground is based on Consolidated Revised Instructions on Compassionate Appointment - 2013, for short, the Policy.

5. Circular dated 29.08.2016, which is referred to in the order dated 14.09.2018, is an amendment effected to Clause 6A. After the order dated 12.01.2022 was passed by the learned Single Judge, writ petitions, namely, WPS Nos. 2887/2017, 169/2022, 197/2022, 223/2022, 270/2022, 561/2022, 592/2022, 596/2022, 652/2022, 823/2022, 920/2022, 931/2022, 1136/2022, 1196/2022, 1418/2022 were directed to be placed along with WPS No. 6689 of 2018 and accordingly, they are listed together for consideration of this Court along with WA No. 110/2020. Accordingly, the writ petitions/writ appeal have been heard together and are being disposed of by this judgment.

6. Having regard to the issues arising in these petitions, at the outset, it will be relevant to take note of Clauses 5 and 6A of the Policy which, translated into English, as furnished, read as under:

"5. Eligible candidates for compassionate appointment: - One of the dependent family members of the deceased Government servant in the order shown below, i.e. (a) on rejection or not being eligible
(b) and afterwards in the same sequence (c), (d) and
(e) will be considered for compassionate appointment ,respectively:
13
(a) Spouse of deceased government employee,
(b) Son/adopted son,
(c) Unmarried daughter/unmarried adopted daughter,
(d) Dependent widowed daughter/dependent adopted widowed daughter,
(e) Dependent divorced daughter/dependent divorced adopted daughter and,
(f) Daughter-in-law.

6A. In the family of the deceased married government servant, if any other member of the family is already in government service, then the other member of the family will not be eligible for compassionate appointment.

Explanation. Dependents of the family of deceased married and unmarried government servant shall include the following members:

A) In case of married government servant -
Dependent mother, dependent parents, widow/widower, son and daughter (including adopted son/daughter, widow/ divorced daughter) and daughter in law.
B) In case of unmarried government servant (or widower having no son/daughter) - dependent father, mother, brother and sister."
14

7. In Smt. Sulochana Netam (supra), a learned Single Judge of this Court had directed for making an enquiry as to whether financial help is being provided to the petitioner therein and her family by the member of the family of the deceased employee, who is already in government service, to ascertain as to whether the petitioner is entitled to compassionate appointment or not. In Smt. Sulochana Netam (supra), at paragraphs 9 and 10, it is stated as follows:

"9. In the considered opinion of this Court, in a case, where claim of compassionate appointment is made on the ground that the other member of the family had started living separately and not providing any financial help to the remaining dependent members of the family, who are at lurch, factual enquiry ought to be made by the competent authority to arrive at its own conclusion of facts as to whether this assertion of other earning member living separately is factually correct or not. If it is found, as a matter of fact, that the other earning member of the family at the time of death had already started living separately and not providing financial assistance to the remaining dependents of the family, compassionate appointment must follow to eligible dependent of the family. However, in the enquiry, if it is found that the claim is only to get employment without there being any need because other earning member of the family is not living 15 separately and providing financial support, compassionate appointment may not follow. The aforesaid enquiry is required to be done even though the policy does not categorically state so. The State should consider by incorporating amendments in the policy to deal with this such contingency where it is found that on the date of death of government servant, the other earning member was living separately and not providing any financial help.
10. In the present case, I am inclined to issue direction to the respondents to hold enquiry in the matter to verify the petitioner's claim that her father- in-law is living separately and not providing financial help and therefore, the petitioner is in need of compassionate appointment. The impugned order is set aside and the matter is remitted to the Superintendent of Police, Special Task Force, Durg.
The petitioner may submit all necessary documentary evidence in support of her claim that her father-in-law is not providing financial help and living separately. In the enquiry, if it is found that the petitioner is not getting financial help and father-in- law is living separately, the petitioner's case for grant of compassionate appointment should be considered favourably. The enquiry should be made 16 within a period of three months from the date of receipt of a copy of this order by the Superintendent of Police, Special Task Force, Durg."

8. The learned Single Judge, while framing the question vide order dated 12.01.2022 as noted earlier, at paragraph 19, observed as follows:

"19. In the present case, since the policy dated 14-6-2013 as amended on 29-8-2016 is absolute in its term and clearly prohibits consideration of dependants of the deceased Government servant if one of the members of the family of the deceased Government servant is already in Government service and since no exception has been carved out while formulating the policy by the State Government; as such, I am of the considered opinion that the policy framed by the State Government for grant of compassionate appointment to a dependent of a deceased Government servant having died in harness has to be construed strictly and this Court in exercise of jurisdiction under Article 226 of the Constitution of India is jurisdictionally not empowered to alter the policy so formulated as held by their Lordships of the Supreme Court in Parkash Chand's case - (2019) 4 SCC 285 and cannot go beyond the policy so formulated. Consequently, direction by this Court 17 to hold enquiry as to whether one of the family members, who is already in Government service, is financially supporting to the other members of the family claiming appointment and then to consider the application for compassionate appointment would amount to amend / alter the policy framed by the State Government. Accordingly, the judgment of this Court in Sulochana Netam - (WPS No. 2728 of 2017, decided on 23.11.2017) requires reconsideration by larger Bench."

9. Before proceeding further, it will be appropriate to take note of the salient facts in respect of each of the other writ petitions/writ appeal:

W.A. No. 110/2020 :
This appeal is preferred against an order dated 07.02.2018 passed by the learned Single Judge in WPS No.1206/2018. Father of the petitioner, namely, Mahesh Shrivastava, while working as Constable in Special Branch, died-in-harness on 17.01.2016. The mother of the petitioner had expired on 09.05.2019. It is pleaded that brother of the petitioner, namely, Prabhat Shrivastava is working as Cashier in State Bank of India and is living separately with his wife and children and not providing any financial assistance to the petitioner. The prayer for compassionate appointment made by the petitioner was rejected in terms of Clause 6A of the Policy holding that her brother is working as Cashier in State Bank of India. Learned Single Judge, by the order impugned, rejected the 18 application holding that the words " Government Servant" appearing in Clause 6A of the Policy would not make any difference in view of the object sought to be achieved by the Policy as engrafted in Clause 6A of the Policy even though the brother of the petitioner is working in State Bank of India.
WPS No. 2887/2017:
The petitioner is daughter of Late Smt. Nirmala Sahu, who was working as an Auxillary Nursing Midwifery at Sub-Health Center, B- Jamgaon, Tahsil and District Balod and she died-in-harness on 05.06.2016 leaving behind her husband, the petitioner and a son, namely, Manish Kumar Sahu. The petitioner submitted an application on 29.07.2016 for compassionate appointment and the same was rejected by an order dated 28.11.2016 on the ground that the petitioner's father, who is alive, is a government employee. It is submitted that the mother of the petitioner having died on 05.06.2016, the Policy dated 14.06.2013 would be applicable and the amendment effected on 29.08.2016 whereby Clause 6A was inserted would not be applicable.

WPS No. 169/2022:

Father of the petitioner, namely, Shyam Lal Ugre, while working as Constable and posted in Chhattisgarh Armed Forces, 6 th Battalion, died-in-harness on 27.07.2020 leaving behind his widow and four sons, namely, Ravi Prakash Ugre, Virendra Kumar Ugre, Vinay Kumar Ugre and the petitioner, Narendra Ugre. Ravi Prakash Ugre, eldest son of the deceased employee is a Teacher in Government Higher Secondary School, Balpur, District Balodabazar 19 and it is stated that he has separated from his family and living separately. It is also pleaded that rest of the family was dependent on Shyam Lal Ugre, the deceased government employee. The mother of the petitioner had filed an application for grant of compassionate appointment to the petitioner on 08.09.2020 (wrongly stated in the writ petition that the petitioner had filed the application). The claim of the petitioner was rejected by an order dated 03.11.2020 on the ground that his brother Ravi Prakash Ugre is in government service. Contending that Ravi Prakash Ugre was living separately with his family, the order dated 03.11.2020 was assailed by filing WPS No.1371/2021 and the said writ petition was disposed of on 25.03.2021 remitting the matter back to the authorities to reconsider the claim of the petitioner in light of the decision in Smt. Sulochana Netam (supra). It is alleged that without considering the report with regard to dependency submitted by a Committee, order dated 14.09.2021 was passed rejecting the claim of the petitioner for compassionate appointment.

WPS No.197/2022 :

Father of the petitioner, namely, Shishupal Arya, while working as Assistant Grade-II, died-in-harness on 27.06.2017 leaving behind his wife, two sons and a daughter. The mother of the petitioner filed an application for grant of compassionate appointment to the petitioner on 22.09.2017 stating that her daughter is already married and the elder son is residing separately without providing any financial assistance to her. An enquiry was conducted, which demonstrated that the petitioner was residing with his mother and the 20 elder son was living separately. However, by an order dated 15.01.2019, the application for compassionate appointment was rejected on account of the fact that his brother is in government service. It appears that brother of the petitioner, namely, Shashikant Arya, is in government service as a Peon.

WPS No. 223/2022 :

Father of the petitioner, namely, Dhansay Kurre, while working as an Assistant Teacher Grade-III at Government High School died- in-harness on 26.11.2019 leaving behind his wife, elder son Satish Kurre and the petitioner. It is stated that elder brother Satish Kurre is living separately from December, 2013 after marriage. The petitioner filed an application for grant of compassionate appointment on 03.01.2020 and he was subsequently granted compassionate appointment by an order dated 02.06.2021. Subsequently, a notice was issued on 27.11.2021 asking the petitioner to show cause within 3 days stating that he had suppressed the fact that his brother is in government service, and as such his appointment is contrary to Clause 6A of the Policy. The petitioner submitted show cause reply stating that as his elder brother solemnized marriage against the will of the family, he is not treated as a family member. Not being satisfied with the reply, an order dated 09.12.2021 was passed cancelling the order of appointment of the petitioner.

WPS No. 270/2022 :

Father of the petitioner, namely, Jagsai Ram, while working as Book-lifter in Government Mahli Bhagat Snatak College, Kusmi, died- in-harness on 27.03.2018 leaving behind his wife, two daughters 21 including the petitioner and a son, Lalit Kumar Ahirpankh. It is stated that Lalit Kumar Ahirpankh is married and is living separately from his family for more than eight years. The petitioner submitted an application for compassionate appointment on 03.07.2018 for the post of Assistant Grade-III. However, by an order dated 23.06.2021, the application of the petitioner was rejected on account of the fact that her brother Lalit Kumar Ahirpankh is working (at one place stated as Peon and in another place as Clerk) in the Department of Animal Husbandry.
WPS No. 561/2022 :
Mother of the petitioner, namely, Sevanta Darwade, while working as Lecturer (LB), died-in-harness on 20.03.2021 leaving behind the petitioner, her husband, son Ashwani Darwade, daughter- in-law Smt. Varsha Darwade and two married daughters, namely, Tripti Temborkar and Bhawana Sakre. It is stated that the petitioner is a divorcee. The petitioner had submitted an application for compassionate appointment and the same was rejected on the ground that the wife of her brother, namely, Varsha Darwade is in government service. The aforesaid order was challenged by filing writ petition being WPS No.4453/2021 and this Court by an order dated 25.08.2021 disposed of the writ petition in the light of the observations made in Smt. Sulochana Netam (supra). The claim of the petitioner for compassionate appointment again came to be rejected by an order dated 06.12.2021 reiterating that Smt. Varsha Darwade is in government service. By this petition, apart from praying for quashing of the order dated 06.12.2021, the petitioner 22 challenges Clause 6A of the Policy as void and inoperative being arbitrary and discriminatory with a further prayer to direct the respondent authorities to reconsider the case of the petitioner for compassionate appointment.
WPS No. 592/2022 :
Brother of the petitioner, namely, Shri Shambhu Ratan Verma, while working as Lecturer (LB) at Government Higher Secondary School, Sakhauli, died-in-harness on 13.12.2020. At the time of his death, he left behind his wife, who is a government employee working in Primary Health Centre, Nawanagar along with minor children (details not given), his parents and the petitioner. On the consent given by the wife of the deceased, the petitioner submitted an application for compassionate appointment on 01.02.2021. However, by an order dated 17.08.2021 rejected the claim of the petitioner in terms of Clause 6A of the Policy. WPS No. 596/2022 :
Father of the petitioner, namely, Ghaneshwar Singh Kumre, while working as Assistant Grade-II at Industrial Training Institute, died-in-harness on 19.08.2021. At the time of his death, he left behind his wife and two sons. The elder brother of the petitioner is a government employee and it is stated that he had severed ties with his family from 2017. The petitioner submitted an application for grant of compassionate appointment, which was rejected by an order dated 01.10.2021 in view of Clause 6A of the Policy. The aforesaid order is not put to challenge in this writ petition. However, a prayer is made to direct the respondents for reconsideration of the 23 representation dated 20.10.2021. It appears from paragraph 8.7 of the petition that the said representation, too, was rejected. WPS No.652/2022 :
Father of the petitioner, namely, Khilawan Singh Deshmukh, while serving as Assistant Grade-II, died-in-harness on 24.04.2021. From a perusal of the service record, it appears that he left behind three daughters. The application filed by the petitioner for compassionate appointment was rejected by an order dated 29.12.2021 in view of Clause 6A of the Policy. The petitioner is a married daughter of Late Khilawan Singh Deshmukh and it appears that the sister of the petitioner is in government employment.

WPS No. 823/2022 :

Father of the petitioner, namely, Gendram Patel, while working as Head Constable in Police Station Gobra Nawapara, died-in- harness after suffering from COVID-19. It appears that the petitioner has two married brothers, who are employed. The petitioner submitted an application for compassionate appointment on 15.07.2021 before respondent No.3 and on 22.07.2021 before respondent No.2. However, as there is no decision on the said applications, the petitioner filed a writ petition before this Court, which was registered as WPS No.5947/2021 and this Court, by an order dated 27.10.2021, disposed of the writ petition directing the respondent No.2 i.e. Director General of Police to take appropriate decision on the applications within a period of two months from the date of communication/ receipt of the certified copy of the said order.

The applications of the petitioner were rejected pursuant to order 24 dated 24.11.2021 issued by respondent No.3 and order dated 09.12.2021 issued by respondent No.2 stating that the brothers of the petitioner are in government employment and therefore, the petitioner is not entitled to compassionate appointment. WPS No.920/2022 :

Mother of the petitioner, namely, Smt. Deoki Singh Thakur, while working as Upper Division Teacher, died on 02.05.2021 due to COVID-19. It is pleaded that she was assigned the work of contact tracing and other incidental works by the Joint Collector, Raipur. The father of the petitioner is a government employee in the Department of Forest. The petitioner had moved an application for grant of compassionate appointment on 04.06.2021. The petitioner had relied upon the Circular dated 03.05.2021. A translated version of the relevant extract reads as under :
"OFFICE OF DEVELOPMENT COMMISSIONER VIKAS BHAWAN,FOURTH FLOOR,SECTOR 19, NORTH BLOCK CHHATTISGARH NAVA RAIPUR ATAL NAGAR Phone no : 0771 2960220, Pin code 492002, Email Id : [email protected] No. 1483/V-2/est./2021 Nava Raipur Atal Nagar Dated 03/05/2021 To, All the Chief Executive Officer, District Panchayat, (Chhattisgarh) Sub. : Regarding compassionate appointment/ compassionate grant of dependents of Government servants who died of Corona (COVID-19)
----0----
The Revised instructions issued by General Administration Department 2013, on dated 14.08.2013 regarding compassionate appointment on the death of a Government Servants during the service period.
In para No 3, there is a provision for compassionate 25 appointment to the dependents of such deceased Government Servants. Apart from this, there is a provision in Para-17 that on the death of an employee appointed on contract from daily wage earners/direct recruitment, the dependent family members of said deceased will not be eligible for compassionate appointment.
Provided that if the deceased who is a daily wage earner/ the contract appointee from direct recruitment has served his services continuously for 02 years then a lump sum amount of One Lac Rupees will be given to the nominated member of his dependent family as a compassionate grant.
Thus, according to the above instructions as per the eligibility of the deceased Government servant, who died from Corona, it should be ensured that the compassionate appointment/ compassionate grant and payment of all dues as per the eligibility should be done without delay.
Kindly inform about the information of the deceased employee who died from covid and the action taken in relation to all the paid dues as per the eligibility so that the Government can be informed immediately.
(Ordered by Development Commissioner) Sd/-
Illegible V.P. Tirki Additional Development Commissioner Development Commissioner Office, C.G. Nava Raipir, Atal Nagar Endt. No. 1484/V2/Est/2021 Nava Raipur, Atal Nagar Dated 03/05/2021"

The prayer for compassionate appointment was rejected by an order dated 31.05.2021 as the father of the petitioner is in government service. After the death of his mother, the petitioner was paid ex gratia amount of Rs.50,000/-.

26

WPS No. 931/2022 :

Father of the petitioner, namely, Ashok Jaiswal, while working as Head Constable, died-in-harness on 25.02.2020 leaving behind his widow and three sons. The elder brother of the petitioner, namely, Vinay Kumar Jaiswal was appointed to the post of Shiksha Karmi Grade-III on 03.09.2007 and is presently working on the post of Assistant Teacher (LB). Thus, being an employee of the Panchayat Department, he is not a government servant as held by this Court in WPS No.6828/2021 vide order dated 28.01.2022. It is stated that he is living separately with his wife and children and is not providing any financial assistance to the petitioner, his mother and brother. The application filed by the petitioner for compassionate appointment was rejected by an order dated 11.08.2020 on the ground that a family member is already in government service. The petitioner filed a writ petition being WPS No.2897/2021 challenging the rejection orders dated 11.08.2020, 29.12.2020 and 21.05.2021 on the ground that no enquiry with regard to dependency of the petitioner on the deceased employee was conducted prior to rejection of the application of the petitioner. Relying upon the Judgment in the case of Smt. Sulochana Netam (supra), this Court disposed of WPS No.2897/2021 vide order dated 24.06.2021 and quashed the orders dated 11.08.2020, 29.12.2020 and 21.05.2021 and directed the authorities to reconsider the case of the petitioner within a period of 90 days from the date of receipt of a copy of the said order. It is stated that though a report was obtained regarding dependency, without considering the same, the order dated 27 28.10.2021 was passed rejecting the application for compassionate appointment.

WPS No. 1136/2022 :

Father of the petitioner, Radhelal Dhruw, while working as Head Constable, died-in-harness on 07.02.2020. The petitioner had moved an application for compassionate appointment on 08.05.2020. By an order dated 12.06.2020, the petitioner was informed that she was not entitled to compassionate appointment on the ground that three of the family members of the deceased are in government employment.
WPS No. 1196/2022 :
Father of the petitioner, namely, Mahaveer Ekka, while working as Head Master in Middle School, Bishunpur, died-in-harness on 20.09.2015 leaving behind his wife, the petitioner and his wife along with his two brothers. The petitioner filed an application for compassionate appointment on 18.11.2015. It is pleaded that one of the brothers of the petitioner, namely, Saurabh Kumar Ekka, is in government service, being employed as Assistant Teacher (LB) at High School, Jamgala, Block Lakhanpur, but he is living separately and does not support the other family members of the deceased employee. The application of the petitioner was rejected by an order dated 11.11.2016 on the ground that his brother is in government service.

WPS No. 1418/2022 :

Father of the petitioner, namely, Kaishru Ram Yadav, while working as Peon at Government Higher Secondary School, Suregaon died-in-harness on 01.10.2021. The petitioner filed an 28 application for compassionate appointment on 07.12.2021, which came to be rejected by an order dated 01.02.2022 in terms of Clause 6A of the Policy on the ground that the petitioner's sister Smt. Kavita Yadav is in government employment.

10. Heard Mr. Ratnesh Kumar Agrawal, learned counsel for the petitioner in WPS No. 6689 of 2018, Mr. Shaleen Singh Baghel, learned counsel for the petitioner in WPS No. 1418 of 2022, Mr. Ishan Verma and Mr. Vedant Shadangi, learned counsel for the petitioner in WPS No. 1196 of 2022, Mr. Hemant Kesharwani and Mr. Suresh Tandon, learned counsel for the petitioner in WPS No. 2887 of 2017, Mr. Siddharth Pandey and Mr. Dashrath Prajapati, learned counsel for the petitioner in WPS No. 931 of 2022, Mr. H.B. Agrawal, learned senior counsel for the petitioner in WPS No. 920 of 2022 assisted by Mr. Pankaj Agrawal and Mr. Shashi Kumar Kushwaha, Mr. Devesh G. Kela, learned counsel for the petitioner in WPS No. 823 of 2022, Mr. Rakesh Kumar Jha, learned counsel for the petitioner in WPS No. 596 of 2022, Mr. Rajkumar Pali, learned counsel for the petitioner in WPS No. 652 of 2022, Mr. Anurag Singh, learned counsel for the petitioner in WPS No. 592 of 2022, Mr. Vinod Kumar Sharma, learned counsel for the petitioner in WPS No. 561 of 2022, Ms. Diksha Gouraha, learned counsel for the petitioner in WPS No. 270of 2022, Mr. Vinod Kumar Sharma, learned counsel for the petitioner in WPS No. 223 of 2022, Mr. Dharmesh Shrivastava, learned counsel for the petitioner in WPS 1136/202, Mr. N. Naha Roy, learned counsel for the petitioner in WPS No. 197 of 2022, Mr. Vinay Pandey, learned counsel for the petitioner in WPS No. 242 of 29 2022, Mr. A.K. Prasad and Ms. Suchita Bais, learned counsel for the petitioner in WPS No. 169 of 2022 and Mr. Bharat Rajput, learned counsel for the appellant in WA No. 110 of 2020. Also heard Mr. Jitendra Pali and Mr. H.S. Ahluwalia, learned Deputy Advocate Generals as well as Mr. Gagan Tiwari, learned Deputy Government Advocate, appearing for the respondents.

11. Mr. Vinod Kumar Sharma, the learned counsel for the petitioner in WPS No. 561/2022 submits that Clause 6A of the Policy is arbitrary and discriminatory as no other member of the family of the deceased is held to be ineligible for compassionate appointment if any member of the family of the deceased is already in government service, without making any enquiry to find out whether such member of the family of the deceased, who is in government service, is rendering any financial assistance to other family members of the deceased and as such Clause 6A is liable to be struck down. In that context, it is submitted that in Smt. Sulochana Netam (supra), though the Policy does not categorically contemplate holding of enquiry to find out whether the member of the family in government service is providing financial support, the learned Single Judge rightly directed that the State should make enquiry to verify whether the applicant is getting any financial help from the other member of the family who is in government service and also to consider amendment in the Policy to deal with such contingency where it was found that on the date of death of the government servant, the member in government service was living separately and not providing any financial help. However, 30 till date no such amendment, as suggested by this Court in Smt. Sulochana Netam (supra), has been effected.

12. Mr. Ratnesh Kumar Agrawal, the learned counsel for the petitioner in WPS 6689/2018, Mr. A.K. Prasad and Ms. Suchita Bais, learned counsel in WPS 169/2022, Mr. Vinod Kumar Sharma, learned counsel in WPS 223/2022, Mr.Siddharth Pandey and Mr. Dashrath Prajapati, learned counsel in WPS 931/2022, Mr. Dharmesh Shrivastava, learned counsel in WPS 1136/2022, Mr. Ishan Verma and Mr. Vedant Shadangi, learned counsel in WPS 1196/2022, Mr. S.S. Baghel, learned counsel in WPS 1418/2022, Ms. Diksha Gouraha, learned counsel in WPS 270/2022, Mr. Anurag Singh, learned counsel in WPS 592/2022, Mr. Rakesh Kumar Jha, learned counsel in WPS 596/2022, Mr. Raj Kumar Pali, learned counsel in WPS 652/2022, Mr. Devesh G. Kela, learned counsel in WPS 823/2022 and Mr. H.B. Agrawal, learned senior counsel assisted by Mr. Pankaj Agrawal and Mr. Shashi Kumar Kushwaha, learned counsel in WPS 920/2022, also submit that the view taken in Smt. Sulochana Netam (supra) is sound and does not suffer from any infirmity.

13. Mr. Ratnesh Kumar Agrawal, learned counsel in WPS 6689/2018 further submits submits that Clause 6A of the Policy contemplates regular government service and not contractual appointment for disentitling any other member of the family of the deceased government employee from securing compassionate appointment. Accordingly, he submits that rejection of the application of the petitioner for grant of compassionate appointment on the 31 ground that the brother of the petitioner is in Indian Army cannot be sustained in law.

14. Mr. Vinod Kumar Sharma, learned counsel for the petitioner in WPS No.223/2022 further submits that compassionate appointment having been granted, subsequent cancellation of the appointment on the ground that a member of the family of the deceased government employee is in government service is arbitrary and cannot be sustained.

15. Mr. Siddharth Pandey and Mr. Dashrath Prajapati, learned counsel for the petitioner in WPS No.931/2022 further submit that the post of Shiksha Karmi Grade-III is not a post in government service as held by this Court in WPS No.6828/2021 vide order dated 28.01.2022 and therefore, rejection of the case of the petitioner on the ground that the elder brother of the petitioner is in government service is untenable in law.

16. Mr. Hemant Kesharwani and Ms. Suresh Tandon, learned counsel for the petitioner in WPS 2887/2017 contend that death of the deceased government employee having taken place before insertion of Clause 6A by amendment effected on 29.08.2016, reliance placed on Clause 6A for rejecting the application is not sustainable in law as the relevant date for consideration for appointment on compassionate ground is the extant policy on the date of death of government employee.

17. Mr. Bharat Rajput, the learned counsel in WA No.110/2020 submits that when Clause 6A of the Policy disentitles an applicant 32 from securing compassionate appointment only if any other member of the family is in government service, the view taken by the learned Single Judge in WPS No.1206/2018 that so long as a member of the family of the deceased government employee is in employment, other member of the family is not entitled to compassionate appointment, is bad in law and therefore, the order of the learned Single Judge dated 07.02.2018 passed in WPS No.1206/2018 is liable to be set aside as the brother of the petitioner was not in government employment but in the service of State Bank of India. It is submitted that when Clause 6A of the Policy has laid down that in the event of any other member of the family of the deceased government employee is in government service, another member of the family of the deceased government employee would not be entitled to compassionate appointment, the Policy cannot be extended by the Court to take within its fold any other employment.

18. Mr. Jitendra Pali, Mr. H.S. Ahluwalia, learned Deputy Advocate Generals and Mr. Gagan Tiwari, learned counsel appearing for the respondents submit that in Neeraj Kumar Uke vs. State of Chhattisgarh and Others (WA No.324/2021) vide judgment dated 10.12.2021, it was held by a Division Bench of this Court that compassionate appointment can be claimed only on the basis of policy applicable for such appointment and that when the policy itself provides that no appointment shall be granted on compassionate ground if any of the family members is in government service, no appointment can be claimed on the ground that family member in government service is not giving any financial assistance. It is 33 submitted that in exercise of powers of judicial review under Article 226 of the Constitution of India no direction may be issued for considering compassionate appointment beyond the purview of the policy. It is submitted that having regard to nature of compassionate appointment, the stipulation laid down in Clause 6A of the Policy disentitling a family member of the deceased government employee compassionate appointment if any other family member of the deceased government employee is in government service cannot be said to be arbitrary or illegal. It is also contended that cancellation of compassionate appointment after following principles of natural justice after it came to light that another member of the family of the deceased government servant is in government service is wholly justified. It is further contended that the term "government service"

appearing in Clause 6A ought to be given expanded meaning so as to bring within its fold service in any organisation, both regular and contractual. Reliance is placed on the decision in the case of N.C. Santosh v. The State of Karnataka and Others , reported in (2020) 7 SCC 617 to contend that policy which is in force at the time of consideration of the application for compassionate appointment has to be applied and not the policy which was in force at the time of death of the government servant.
19. We have considered the submissions of the learned counsel for the parties and have perused the materials on record.
20. The writ petitions/writ appeal under consideration can be categorized in six broad heads:
34
Category-A. Writ petition challenging Clause 6A of the policy. In this category falls WPS No . 561/2022. Category-B. Writ petition where the petitioners had been declined compassionate appointment on the ground that one of the family members of the deceased government servant is in government service. In this category falls WPS Nos. 169/2022, 197/2022, 270/2022, 592/2022, 596/2022, 652/2022, 823/2022, 920/2022, 931/2022, 1136/2022, 1196/2022, 1418/2022.
Category-C. Writ petition questioning cancellation of compassionate appointment of the petitioner after it came to light that one of the family members of the deceased government servant is already in government service. In this category falls WPS No. 223/2022.
Category-D. Writ petition questioning refusal of compassionate appointment on the ground that one of the family members of the deceased government employee is working in State Bank of India. In this category falls WA No. 110/2020.
Category-E. Writ petition questioning denial of compassionate appointment on the ground that one of the family members of the deceased government servant is in government service while the family member was working under Indian Army on 35 contractual basis. In this category falls WPS No. 6689/2018.
Category-F. Writ petition wherein assertion is made that the policy in existence on the date of demise of the government servant is relevant and refusal to grant compassionate appointment taking note of the changed policy at the time of consideration is illegal. In this category falls WPS No. 2887/2017.
21. At the out set, it will be appropriate to take note of a few decisions of the Hon'ble Supreme Court relating to compassionate appointment.
22. In Umesh Kumar Nagpal v. State of Haryana, reported in (1994) 4 SCC 138, the Hon'ble Supreme Court, at paragraph 2, had observed as follows :
"As a rule, appointments in the public services should be made strictly on the basis of open invitation of applications and merit. No other mode of appointment nor any other consideration is permissible. Neither the Governments nor the public authorities are at liberty to follow any other procedure or relax the qualifications laid down by the rules for the post. However, to this general rule which is to be followed strictly in every case, there are some exceptions carved out in the interest of justice and to meet certain contingencies. One such 36 exception is in favour of the dependants of an employee dying in harness and leaving his family in penury and without any means of livelihood. In such cases, out of pure humanitarian consideration taking into consideration the fact that unless some source of livelihood is provided, the family would not be able to make both ends meet, a provision is made in the rules to provide gainful employment to one of the dependants of the deceased who may be eligible for such employment. The whole object of granting compassionate employment is thus to enable the family to tide over the sudden crisis. The object is not to give a member of such family a post much less a post for post held by the deceased."

(emphasis added)."

23. In State of Haryana v. Rani Devi, reported in (1996) 5 SCC 308, it was observed that the claim of the person concerned for appointment on compassionate ground is based on the premise that he was dependent on the deceased employee. Strictly, this claim cannot be upheld on the touchstone of Article 14 or 16 of the Constitution of India. However, such claim is considered as reasonable and permissible on the basis of sudden crisis occurring in the family of such employee who has served the State and dies while in service and that is why it is necessary for the authorities to frame rules, regulations or to issue such administrative orders which can stand the test of Articles 14 and 16. Appointment on compassionate 37 ground cannot be claimed as a matter of right and the same cannot be made applicable to all types of posts irrespective of the nature of service rendered by the deceased employee.

24. In Director of Education (Secondary) v. Pushpendra Kumar , reported in (1998) 5 SCC 192, the Hon'ble Supreme Court while discussing the object of compassionate appointment, at paragraph 8, had observed as follows :

"8. The object underlying a provision for grant of compassionate employment is to enable the family of the deceased employee to tide over the sudden crisis resulting due to death of the bread-earner which has left the family in penury and without any means of livelihood. Out of pure humanitarian consideration and having regard to the fact that unless some source of livelihood is provided, the family would not be able to make both ends meet, a provision is made for giving gainful appointment to one of the dependants of the deceased who may be eligible for such appointment."

25. In State Bank of India & Another v. Somvir Singh , reported in (2007) 4 SCC 778, the Hon'ble Supreme Court observed as under :

"7. Article 16(1) of the Constitution of India guarantees to all its citizens equality of opportunity in matters relating to employment or appointment to any office under the State. Article 16(2) protects 38 citizens against discrimination in respect of any employment or office under the State on grounds only of religion, race, caste, sex, descent. It is so well settled and needs no restatement at our ends that appointment on compassionate grounds is an exception carved out to the general rule that recruitment to public services is to be made in a transparent and accountable manner providing opportunity to all eligible persons to compete and participate in the selection process. Such appointments are required to be made on the basis of open invitation of applications and merit. Dependants of employees died in harness do not have any special or additional claim to public services other than the one conferred, if any, by the employer."

26. In SAIL v. Madhusudan Das, reported in (2008) 15 SCC 560, the Hon'ble Supreme Court observed that compassionate appointment is a concession and not a right and the criteria laid down in the rules must be satisfied by all aspirants.

27. In V. Sivamurthy v. State of A.P ., reported in (2008) 13 SCC 730, the Hon'ble Supreme Court summarised the principles relating to compassionate appointment as follows :

"18. (a) Compassionate appointment based only on descent is impermissible. Appointments in Public 39 Service should be made strictly on the basis of open invitation of applications and comparative merit, having regard to Articles 14 and 16 of the Constitution of India. Though no other mode of appointment is permissible, appointments on compassionate grounds are a well- recognised exception to the said general rule, carved out in the interest of justice to meet certain contingencies.
(b) Two well recognized contingencies which are carved out as exceptions to the general rule are :
(i) appointment on compassionate grounds to meet the sudden crisis occurring in a family on account of the death of the bread-winner while in service.
(ii) appointment on compassionate ground to meet the crisis in a family on account of medical invalidation of the bread winner.

Another contingency, though less recognized, is where land holders lose their entire land for a public project, the scheme provides for compassionate appointment to members of the families of project affected persons. (Particularly where the law under which the acquisition is made does not provide for market value and solatium, as compensation).

40

(c). Compassionate appointment can neither be claimed, nor be granted, unless the rules governing the service permit such appointments. Such appointments shall be strictly in accordance with the scheme governing such appointments and against existing vacancies.

(d) Compassionate appointments are permissible only in the case of a dependant member of the family of the employee concerned, that is spouse, son or daughter and not other relatives. Such appointments should be only to posts in the lower category, that is, Classes III and IV posts and the crises cannot be permitted to be converted into a boon by seeking employment in Class I or II posts."

(emphasis supplied)

28. In State Bank of India v. Raj Kumar, reported in (2010) 11 SCC 661, the Hon'ble Supreme Court observed that it is well settled that appointment on compassionate ground is not a source of recruitment and that it is an exception to the general rule that recruitment to public services should be on the basis of merit by open invitation providing equal opportunity to all eligible persons to participate in the selection process. The dependents of employees, who die in harness, do not have any special claim or right to employment, except by way of the concession that may be extended by the employer under the Rules or by a separate scheme, to enable the 41 family of the deceased to get over the sudden financial crisis. The claim for compassionate appointment is therefore traceable only to the scheme framed by the employer for such employment and there is no right whatsoever outside such scheme.

29. In Bhawani Prasad Sonkar v. Union of India and Others , reported in (2011) 4 SCC 209, the Hon'ble Supreme Court while dealing with the object of compassionate appointment, and entitlement and requisites for compassionate appointment held as under :

"15. Now, it is well settled that compassionate employment is given solely on humanitarian grounds with the sole object to provide immediate relief to the employee's family to tide over the sudden financial crisis and cannot be claimed as a matter of right. Appointment based solely on descent is inimical to our constitutional scheme, and ordinarily public employment must be strictly on the basis of open invitation of applications and comparative merit, in consonance with Articles 14 and 16 of the Constitution of India. No other mode of appointment is permissible. Nevertheless, the concept of compassionate appointment has been recognised as an exception to the general rule, carved out in the interest of justice, in certain exigencies, by way of a policy of an employer, which partakes the character of the service rules. That being so, it needs little emphasis that the scheme or 42 the policy, as the case may be, is binding both on the employer and the employee. Being an exception, the scheme has to be strictly construed and confined only to the purpose it seeks to achieve.
* * * *
20. Thus, while considering a claim for employment on ompassionate ground, the following factors have to be borne in mind:
(i) Compassionate employment cannot be made in the absence of rules or regulations issued by the Government or a public authority. The request is to be considered strictly in accordance with the governing scheme, and no discretion as such is left with any authority to make compassionate appointment dehors the scheme.
(ii) An application for compassionate employment must be preferred without undue delay and has to be considered within a reasonable period of time.
(iii) An appointment on compassionate ground is to meet the sudden crisis occurring in the family on account of the death or medical invalidation of the breadwinner while in service. Therefore, compassionate employment cannot be granted as a matter of course by way of largesse irrespective of the financial condition of the deceased/incapacitated employee's family at the time of his death or incapacity, as the case may be.
43
(iv) Compassionate employment is permissible only to one of the dependants of the deceased/incapacitated employee viz. parents, spouse, son or daughter and not to all relatives, and such appointments should be only to the lowest category that is Class III and IV posts."

30. in State of Himachal Pradesh and Another v. Parkash Chand , reported in (2019) 4 SCC 285, the Hon'ble Supreme Court has held that direction to consider application for compassionate appointment of dependents of deceased employee dehors policy is impermissible, and observed as under:

"9. The High Court has observed that the State should consider cases for appointment on compassionate basis by dealing with the applications submitted by sons, or as the case may be, daughters of deceased government employees, even though, one member of the family is engaged in the service of the Government or an autonomous Board or Corporation. This direction of the judgment of the High Court virtually amounts to a mandamus to the State Government to disregard the terms which have been stipulated in Para 5(c) of its Policy dated 18-1-1990. The Policy contains a limited exception which is available only to a widow of a deceased employee who seeks compassionate appointment even though one of the children of the deceased employee is gainfully employed with the 44 State. The basis for this exception is to deal with cases where the widow is not being supported financially by her children.
10. In the exercise of judicial review under Article 226 of the Constitution, it was not open to the High Court to rewrite the terms of the Policy. It is well settled that compassionate appointment is not a matter of right, but must be governed by the terms on which the State lays down the policy of offering employment assistance to a member of the family of a deceased government employee. Umesh Kumar Nagpal v. State of Haryana, (1994) 4 SCC 138; SBI v. Kunti Tiwary, (2004)7SCC 271; Punjab National Bank v. Ashwini Kumar Teneja, (2004) 7 SCC 265; SBI v. Somvir Singh, (2007) 4 SCC 778; Mumtaz Yunus Mulani v. State of Maharashtra, (2008) 11 SCC 384; Union of India v. Shashank Goswami, (2012) 11 SCC 307; SBI v. Surya Narain Tripathi, (2014) 15 SCC 739; and Canara Bank v. M. Mahesh Kumar, (2015) 7 SCC 412.
11. For the above reasons, we are of the view that the judgment of the High Court is unsustainable. The High Court has virtually rewritten the terms of the Policy and has issued a direction to the State to consider applications which do not fulfill the terms of the Policy.

This is impermissible."

45

31. In Union of India & Another v. V.R. Tripathi , reported in (2019) 14 SCC 646, the Hon'ble Supreme Court observed at paragraph 13 as follows:

"13. The policy of compassionate appointment is premised on the death of an employee while in harness. The death of an employee is liable to render the family in a position of financial hardship and need. Compassionate appointment is intended to alleviate the hardship that the family of a deceased employee may face upon premature death while in service. Compassionate appointment, in other words, is not founded merely on parentage or descent, for public employment must be consistent with equality of opportunity which Article 16 of the Constitution guarantees. Hence, before a claim for compassionate appointment is asserted by the family of a deceased employee or is granted by the State, the employer must have rules or a scheme which envisage such appointment. It is in that sense that it is a trite principle of law that there is no right to compassionate appointment. Even where there is a scheme of compassionate appointment, an application for engagement can only be considered in accordance with and subject to fulfilling the conditions of the rules or the scheme. The submission which has been urged on behalf of the Union of India by the learned Additional 46 Solicitor General is premised on the basis that there is no right to compassionate appointment. There can be no doubt about the principle that there is no right as such to compassionate appointment but only an entitlement, where a scheme or rules envisaging it exist, to be considered in accordance with the provisions."

32. In SAIL and Another v. Awadesh Singh and Others , reported in (2001) 10 SCC 621, the question that had come up for consideration before the Hon'ble Supreme Court was as to whether under the Memorandum of Agreement in question, it was permissible for a dependent of the deceased to claim an appointment on compassionate ground even when some other dependent of the deceased is already in service. The Hon'ble Supreme Court held that the very purpose for which such scheme had been evolved would get frustrated if a claim on priority basis is made by a dependent of the deceased notwithstanding the fact that the other dependent of the deceased is already in service.

33. It is, thus, well-settled that appointment on a compassionate ground is not a source of recruitment and that it is an exception to the general rule that recruitment to public services should be on the basis of merit by an open invitation providing equal opportunity to all the eligible persons to participate in the selection process. The dependent of employees, who die in harness, do not have any special claim or right to employment, except by way of concession that may be extended by the employer under the rules by separate 47 scheme, to enable the family of the deceased to get over the sudden family crisis.

34. In Parkash Chand (supra), the policy framed by the State Government contains the following conditions of eligibility in Para 5(c) :

"In all cases where one or more members of the family are already in government service or in employment of autonomous bodies/bodies/Boards/ Corporations, etc. of the State/Central Government, employment assistance should not under any circumstances be provided to the second or third member of the family. In cases, however, where the widow of the deceased government servant represents or claims that her employed sons/ daughters are not supporting her, the request of employment assistance should be considered only in respect of the widow. Even for allowing compassionate appointment to the widow in such cases the opinion of the Department of Personnel, and Finance Department should specifically be sought and the matter finally decided by the Council of Ministers."

35. The respondent's application for compassionate appointment in Parkash Chand (supra) was rejected on the ground that the brother of the respondent is in service of the Himachal Pradesh Electricity 48 Board. In the writ petition filed before the High Court, the respondent had urged that his brother was living separately for seventeen years and accordingly had prayed for setting aside the order of rejection as well as a direction for his appointment as a Peon on compassionate ground. The High Court had observed that the State should consider the cases for appointment on compassionate basis by dealing with the applications submitted by sons, or as the case may be, daughters of the deceased government employees, even though, one member of the family is engaged in the service of the Government or an autonomous Board or Corporation. The Hon'ble Supreme Court held that in exercise of judicial review under Article 226 of the Constitution, it was not open to the High Court to rewrite the terms of the Policy and the direction of the High Court virtually amounted to a mandamus to the State Government to disregard the terms which have been stipulated in Para 5(c) of its Policy dated 18.01.1990. It was noticed that the Policy contains a limited exception which is available only to a widow of a deceased employee who seeks compassionate appointment even though one of the children of the deceased employee is gainfully employed with the State. The basis for this exception was to deal with cases if the widow is not being financially supported by her children. It was held by the Supreme Court that the High Court had virtually rewritten the terms of the Policy which is impermissible in law and accordingly, had set aside the order of the High Court. Resultantly, the writ petition was also dismissed.

49

36. In view of the above decisions and the law relating to compassionate appointment as enunciated by the Hon'ble Supreme Court, it cannot be construed and held that Clause 6A of the Policy is in any way arbitrary on the ground that it disentitles any other member of the family of the deceased government servant for compassionate appointment if any member of the family is already in government service.

37. This Court, in Neeraj Kumar Uke (supra), at paragraph16 had observed as follows:

"16. It is no longer res integra that compassionate appointment cannot be claimed as a matter of right, as it is not a vested right. Compassionate appointment can be claimed only on the basis of scheme applicable for such appointment. When the scheme itself provides that no appointment shall be granted on compassionate ground, if any of the family members is in government service, no appointment can be claimed on the ground that the family member in government service is not giving any financial assistance. No obligation is cast upon the government under the scheme to find out as to whether such employee is providing any financial assistance to the other members of the family."

38. It appears that the Judgment rendered in Neeraj Kumar Uke (supra) was not brought to the notice of the learned Single Judge by 50 any of the parties while the matter was referred for consideration of a Larger Bench.

39. In WA No. 33 of 2022 decided on 18.02.2022 (State of Chhattisgarh & Others v. Smt. Muniya Mukharjee) , this Court analyzed the provisions contained under Clauses 5 and 6A of the Policy and recorded as follows at paragraphs 15 and 6 :

"15. A perusal of clause 5 of the Scheme would go to show that it does not envisage that on the death of a married government servant, the parents of the government servant would be entitled to compassionate appointment. It is the spouse of the deceased government employee who is given the first preference and then the son/adopted son, and so on and so forth in the sequence as laid down in clause 5. As only the dependent family members of the deceased government servant as indicated in clause 5 of the Scheme are eligible for compassionate appointment, in absence of definition of family in the Scheme, it will be reasonable to hold that the relations of the deceased government employee as mentioned in clause 5 would constitute the family of the deceased government employee. If any of the family members as shown in clause 5 of the Scheme is already in government service, in terms of clause 6(A), the other members of the family as mentioned in clause 5 would not be eligible for compassionate appointment. 51
16. Explanation to clause 6A does not in any way relate to family of the deceased married government servant. What is the relevance of the explanation is also not discernible inasmuch as when the scheme had excluded dependent parents for being considered for compassionate appointment, there is no purpose in describing who are the dependents of the deceased married government servant."

40. In Chief Commissioner, Central Excise and Customs, Lucknow and Others v. Prabhat Singh, reported in (2012) 13 SCC 412, the Hon'ble Supreme Court while considering the application for compassionate appointment has held that the courts and tribunals should not fall prey to any sympathy syndrome, so as to issue directions for compassionate appointments, without reference to the prescribed norms and observed in paragraph 19 of its report as under :

"19. The courts and tribunals should not fall prey to any sympathy syndrome, so as to issue directions for compassionate appointments, without reference to the prescribed norms. The courts are not supposed to carry Santa Claus's big bag on Christmas eve to disburse the gift of compassionate appointment to all those who seek a court's intervention. The courts and tribunals must understand that every such act of sympathy, compassion and discretion wherein 52 directions are issued for appointment on compassionate grounds could deprive a really needy family requiring financial support, and thereby, push into penury a truly indigent, destitute and impoverished family. Discretion is therefore ruled out. So are misplaced sympathy and compassion."

41. Reiterating the conclusion in Neeraj Kumar Uke (supra) and bearing in mind that compassionate appointment must be governed by terms on which the State lays down the policy offering employment assistance to a member of the family of a deceased government employee, the question posed by the learned Single Judge is answered by observing that this Court, in exercise of writ jurisdiction under Article 226 of the Constitution of India, cannot direct the State Government to hold an enquiry qua dependency/ financial support by one of the family members of the deceased government servant who is already in government service to the other family members of the deceased government servant when a claim is made by another member of the family for compassionate appointment as the same would amount to rewriting the terms of the policy.

42. In view of the above discussion, WPS No.561/2022 is dismissed.

43. In view of the above discussion, necessarily, Category-B cases, namely, WPS Nos. 169/2022, 197/2022, 270/2022, 592/2022, 596/2022, 652/2022, 823/2022, 920/2022, 931/2022, 1136/2022, 53 1196/2022, 1418/2022 have to be dismissed and accordingly, they are dismissed.

44. However, with regard to WPS Nos. 592/2022, 920/2022 and 931/2022, a little elucidation is called for. In WPS No.592/2022, the petitioner prayed for compassionate appointment on the death of his brother. It is to be noticed that under Clause 5, a brother is not eligible for compassionate appointment. That apart, the wife of the deceased brother is also in government service. The letter dated 03.05.2012, relied on in WPS No. 920/2022, does not say that Clause 6A is not applicable if a government servant dies of Covid-19. The case of the petitioner in WPS 931/2022 is that his elder brother was appointed as Shiksha Karmi Grade III on 03.09.2007 and is presently working in the post of Assistant Teacher (LB) and that he being an employee of Panchayat Department, he is not a government servant as held by a learned Single Judge in Smt. Shweta Singh v. State of Chhattisgarh & Others (WPS No. 6828/2021) vide order dated 28.01.2022. In the aforesaid case, it was held that Shiksha Karmi is not a holder of a civil post and therefore, not a government servant. In the return filed by the State respondents, it is stated that brother of the petitioner is posted as Assistant Grade-III in School Education Department. It is seen from the records that brother of the petitioner was absorbed in School Education Department on 01.07.2018 and after such absorption, he had become a government servant. When the brother of the petitioner is working as Assistant Grade-III and posted as Assistant Teacher (LB) in Government Middle School, Block Ambikapur, the 54 plea taken by the petitioner that his brother is a Shiksha Karmi and thus, not in government service cannot be accepted.

45. In State of Haryana and Another v. Ankur Gupta , reported in (2003) 7 SCC 704, the compassionate appointment was cancelled on the ground that the mother was in government employment. The writ petition filed against the order of cancellation was allowed by the High Court. The High Court allowed the writ petition proceeding on a basis as if there was relaxation of the stipulations. No provision having been shown whereby relaxation was permissible, the Hon'ble Supreme Court set aside the judgment of the High Court, but taking note of the fact that the compassionate appointment had continued for more than four years and that he had become over-aged, it was observed that in case he applied for a job in the Government within a period of two years and is selected, the question of he having crossed the age bar would not stand in his way and the service rendered by him shall be duly considered.

46. In S. Mohan v. Government of Tamil Nadu and Another , reported in (1998) 9 SCC 485, the appellant before the Hon'ble Supreme Court was appointed as Junior Assistant on compassionate ground after he had sought employment on compassionate ground after a lapse of ten years from the death of his mother. After about 2½ years of service, the service of the appellant was terminated. The Hon'ble Supreme Court noted that the mother of the appellant was not the sole bread-winner of the family as two sons were already employed and his father was also receiving pension. It was also noticed that at the time of death of his mother, the appellant was 55 around 12 or 13 years of age. Taking note of the above, the appeal was dismissed.

47. In LIC of India v. Asha Ramchhandra Ambekar , reported in (1994) 2 SCC 718, it was pointed out that the High Courts and Administrative Tribunals cannot confer benediction impelled by sympathetic considerations to make appointments on compassionate grounds when the regulations framed in respect thereof do not cover and contemplate such appointments.

48. Admittedly, brother of the petitioner in WPS No.223/2022 is in government service. In the return filed by the State respondents, it is stated that in the application submitted by him for compassionate appointment the aforesaid fact was concealed. Subsequently, complaint being received with regard to his appointment being contrary to the Policy in question, after issuing show-cause and complying with principles of natural justice, his appointment was cancelled. It cannot be countenanced that compassionate appointment cannot be cancelled as is sought to be argued by the learned counsel for the petitioner even if such appointment is obtained on concealment of material facts. In that view of the matter WPS No.223/2022 is dismissed.

49. Clause 6A rendered an applicant ineligible to be appointed on compassionate grounds if any member of the family of the deceased government employee is in government employment. Compassionate appointment has to be made strictly in accordance with the policy. Therefore, we are of the opinion that in absence of 56 any stipulation in Clause 6A that any member of the family of the deceased government servant being in government service or in employment of autonomous bodies/bodies/Boards/Corporations, etc. of the State/Central Government or regular employment in any other service, rejection of the case of the appellant in WA No.110/2020 on the ground that her brother is working in State Bank of India cannot be sustained. We are of the view that the learned Single Judge was not justified in expanding the provision of Clause 6A to also include any other type of employment beyond the government service within the ambit of Clause 6A.

50. In that view of the matter, the order dated 07.02.2018 passed by the learned Single Judge in WPS No.1206/2018 is set aside and the writ appeal is allowed.

51. In WPS No. 6689/2018, it is pleaded by the petitioner that his brother is working in Indian Army on contractual basis. In the return filed by the State/respondents the assertion that his brother is working on contractual basis, is not denied and it is only stated that as the elder brother of the petitioner is working in Indian Army, he is not entitled to compassionate appointment as per the amended Policy. The logic behind denying compassionate appointment to a member of the family of the deceased government servant when another member is in government service is that income is assured on a permanent basis and in that view of the matter, term "government service", in our considered opinion, as occurring in Clause 6A denotes regular government service and not contractual service and therefore, rejection of the case of the petitioner on the 57 ground that the brother of the petitioner being in government service he is not entitled to compassionate appointment, cannot be sustained. Accordingly, the order dated 14.09.2018 impugned in the writ petition is set aside and the respondents are directed to consider the case of the petitioner for compassionate appointment in the light of the policy within a period of two months from the date of receipt of a copy of this judgment.

52. Accordingly, WPS No.6689/2018 is allowed as indicated above.

53. This brings us to consideration of WPS No. 2887/2017.

54. In Raj Kumar (supra), the Hon'ble Supreme Court held that the scheme for compassionate appointment that is in force when the application is actually considered and not the scheme that was in force earlier when the application was made, would be applicable.

55. In MGB Gramin Bank v. Chakrawarti Singh , reported in (2014) 13 SCC 583, it was observed as follows:

"15. The Court considered various aspects of service jurisprudence and came to the conclusion that as the appointment on compassionate ground may not be claimed as a matter of right nor an applicant becomes entitled automatically for appointment, rather it depends on various other circumstances i.e. eligibility and financial conditions of the family, etc., the application has to be considered in accordance with 58 the scheme. In case the Scheme does not create any legal right, a candidate cannot claim that his case is to be considered as per the Scheme existing on the date the cause of action had arisen i.e. death of the incumbent on the post. In State Bank of India & Anr. (supra), this Court held that in such a situation, the case under the new Scheme has to be considered."

56. In State Bank of India v. Jaspal Kaur, reported in (2007) 9 SCC 571, the Hon'ble Supreme Court had observed that the High Court has erred in deciding the matter in favour of the respondent applying the scheme formulated on 04.08.2005, when the respondent's application was made in 2000 and it was held that a dispute arising in 2000 cannot be decided on the basis of a scheme that came into place much after the dispute had arisen.

57. In Canara Bank and Another v. M. Mahesh Kumar , reported in (2015) 7 SCC 412, the Hon'ble Supreme Court held that cause of action to be considered for compassionate appointment arose when the particular 'Dying in Harness Scheme' dated 08.05.1993 in that case was in force, under which the writ petitioner therein was not found to be eligible for compassionate appointment. The Hon'ble Supreme Court held that his case could not be considered as per the subsequent scheme, which came into being in 2005 providing for ex-gratia payment.

58. In Indian Bank and Others v. Promila and Another , reported in (2020) 2 SCC 729, the Hon'ble Supreme Court reiterated the 59 proposition laid down in M. Mahesh Kumar (supra) that relevant scheme prevalent on the date of demise of the employee is applicable.

59. In State Bank of India and Others v. Sheo Shankar Tewari , reported in (2019) 5 SCC 600, noticing the divergent principles emanating from the two lines of decisions, namely, Raj Kumar (supra) and Chakrawarti Singh (supra) on the one hand and M. Mahesh Kumar (supra) and Jaspal Kaur (supra) on the other hand, rendered by the Benches of two Hon'ble Judges, it was observed that the matter requires consideration by a larger Bench of at least three Hon'ble Judges of the Hon'ble Supreme Court.

60. After the aforesaid decision in Sheo Shankar Tewari (supra), in State of Madhya Pradesh v. Amit Shrivas, reported in (2020) 10 SCC 496, a two-Judge Bench of the Hon'ble Supreme Court held that as per the policy prevailing on the date of death, a work-charged/ contingency fund employee was not entitled to compassionate appointment and reiterated that the relevant scheme prevalent on the date of demise of the employee is applicable.

61. In Ashish Awasthi, reported in AIR Online 2021 SC 1047 , another two-Judge Bench of the Hon'ble Supreme Court held that the scheme prevalent on the date of death of an employee is only to be considered.

62. In N.C. Santosh (supra), a three-judge Bench of the Hon'ble Supreme Court, at paragraphs 14,15,16,17 and 19, observed as follows :

60

"14. This Court in State Bank of India v. Raj Kumar, (2010)11 SCC 661 while reiterating that no aspirant has a vested right to claim compassionate appointment, declared that the norms that are in force, when the application is actually considered, will be applicable.

The employer's right to modify the scheme depending on its policies was recognized in this judgment. Similarly in MGB Gramin Bank v. Chakrawarti Singh, (2014) 13 SCC 583 this Court reiterated that compassionate appointment has to be considered in accordance with the prevalent scheme and no aspirant can claim that his case should be considered as per the scheme existing on the date of death of the government employee.

15. However in Canara Bank v. M. Mahesh Kumar, (2015) 7 SCC 412 in the context of major shift in policy, whereunder, instead of compassionate appointment (envisaged by the scheme dated 8.5.1993), ex gratia payment was proposed (under the circular dated 14.02.2005), the Court adopted a different approach. Noticing the extinguishment of, the right to claim appointment, this Court held the "dying in harness scheme" which was prevalent on the death of the employee, be the basis for consideration.

16. A two judges bench headed by Justice Uday U. Lalit noticed the Supreme Court's view in State Bank of 61 India v. Raj Kumar, (supra) and MGB Gramin Bank v. Chakrawarti Singh, (supra) on one side and the contrary view in Canara Bank v. M. Mahesh Kumar (supra) and felt the necessity of resolution of the conflicting question on whether the norms applicable on the date of death or on the date of consideration of application should apply. Accordingly, in State Bank of India & Others v. Sheo Shankar Tewari, (2019) 5 SCC 600, the Court referred the matter for consideration by a larger Bench so that the conflicting views could be reconciled.

17. The above discussion suggest that the view taken in Canara Bank & Another v. M. Mahesh Kumar (supra) is to be reconciled with the contrary view of the coordinate bench, in the two earlier judgments. Therefore, notwithstanding the strong reliance placed by the appellant's counsel on Canara Bank & Another v. M. Mahesh Kumar (supra) as also the opinion of the learned Single Judge of the Karnataka High Court in Uday Krishna Naik v. State of Karnataka & Others, it can not be said that the appellant's claim should be considered under the unamended provisions of the Rules prevailing on the date of death of the government employee.

19. Applying the law governing compassionate appointment culled out from the above cited judgments, 62 our opinion on the point at issue is that the norms, prevailing on the date of consideration of the application, should be the basis for consideration of claim for compassionate appointment. A dependent of a government employee, in the absence of any vested right accruing on the death of the government employee, can only demand consideration of his/her application. He is however disentitled to seek consideration in accordance with the norms as applicable, on the day of death of the government employee."

63. It is to be noticed that the decisions in Promila & Another (supra), N.C. Santosh (supra) and Ashish Awasthi (supra), came to be delivered after the reference was made to a larger Bench in Sheo Shankar Tewari (supra). In Promila & Another (supra), Amit Shrivas (supra) and Ashish Awasthi (supra), reference made to a larger Bench was not noticed.

64. In The Secretary to Government, Department of Education (Primary) & Others v. Bheemesh alias Bheemappa (Civil Appeal No.7752 of 2021), the facts were to effect that the appointment on compassionate ground in the State of Karnataka was governed by a set of Rules known as Karnataka Civil Services (Appointment on Compassionate Grounds) Rules, 1996 issued in exercise of the powers conferred by Section 3(1) read with Section 8 of the Karnataka State Civil Services Act, 1978. On the date on which the sister of the respondent died-in-harness i.e. 08.12.2020, the Rules 63 did not include an unmarried brother, within the definition of the expression "dependent of a deceased government servant" under Rule 2(1)(a) of the said Rules vis-a-vis a deceased female unmarried government servant. By a notification dated 11.07.2012, an unmarried brother of a deceased female unmarried government servant was included within the definition. The Hon'ble Supreme Court, after noticing the reference made in Sheo Shankar Tewari (supra), observed that the apparent conflict between those two lines of decisions was on account of the difference between an amendment by which an existing benefit was withdrawn or diluted and an amendment by which the existing benefit was enhanced and that the interpretation adopted by the Hon'ble Supreme Court varied depending upon the nature of the amendment.

65. In Bheemesh alias Bheemappa (supra), the two-Judge Bench of the Hon'ble Supreme Court, at paragraphs 17 and 18 had observed as follows :

"17. Keeping the above in mind, if we critically analyse the way in which this Court has proceeded to interpret the applicability of a new or modified Scheme that comes into force after the death of the employee, we may notice an interesting feature. In cases where the benefit under the existing Scheme was taken away or substituted with a lesser benefit, this Court directed the application of the new Scheme. But in cases where the benefits under an existing Scheme were enlarged by a modified 64 Scheme after the death of the employee, this Court applied only the Scheme that was in force on the date of death of the employee. This is fundamentally due to the fact that compassionate appointment was always considered to be an exception to the normal method of recruitment and perhaps looked down upon with lesser compassion for the individual and greater concern for the rule of law.
18. If compassionate appointment is one of the conditions of service and is made automatic upon the death of an employee in harness without any kind of scrutiny whatsoever, the same would be treated as a vested right in law. But it is not so. Appointment on compassionate grounds is not automatic, but subject to strict scrutiny of various parameters including the financial position of the family, the economic dependence of the family upon the deceased employee and the avocation of the other members of the family. Therefore, no one can claim to have a vested right for appointment on compassionate grounds. This is why some of the decisions which we have tabulated above appear to have interpreted the applicability of revised Schemes differently, leading to conflict of opinion. Though there is a conflict as to whether the Scheme in force on the date of death of the employee would apply or the Scheme in force on 65 the date of consideration of the application of appointment on compassionate grounds would apply, there is certainly no conflict about the underlying concern reflected in the above decisions. Wherever the modified Schemes diluted the existing benefits, this Court applied those benefits, but wherever the modified Scheme granted larger benefits, the old Scheme was made applicable."

66. The Hon'ble Supreme Court in Bheemesh alias Bheemappa (supra), proceeded to hold that the date of death alone is a fixed factor and therefore, interpretation as to the applicability of the modified scheme should depend only upon a determinate and fixed criteria such as the date of death and not an indeterminate and variable factor. In light of the facts as obtaining in the case, the Hon'ble Supreme Court held that only because of the fact that the application for compassionate appointment was taken up for consideration after the amendment was incorporated, the respondent could not have sought the benefit of the amendment and resultantly, the application of the respondent for compassionate appointment was dismissed while allowing the appeal.

67. It is seen that with regard to the question as to whether the Policy in force on the date of death of the government employee is to be applied or the Policy at the time of consideration of the application for compassionate appointment is to be considered, there is a divergence of opinion. It is already noticed that a reference was already made in Sheo Shankar Tewai (supra) for consideration of 66 this issue by at least a Bench of minimum three Hon'ble Judges. It is to be noticed that a three Judge Bench of the Hon'ble Supreme Court had taken a view that it is the scheme that is holding the field on the date of consideration has to be applied. After noticing the judgment in N.C. Santosh (supra) delivered by a three-Judge Bench, a two-Judge Bench in Bheemesh alias Bheemappa (supra) had noted that the Policy which was in force on the date of death of the government employee should be the basis for consideration of a claim for compassionate appointment. It was highlighted by the Hon'ble Supreme Court in the aforesaid case that where the benefit under the existing Policy was taken away or substituted with a lesser benefit, the Court directed the application of the new Policy, and in cases where the benefits under an existing Policy were enlarged by a modified Policy after the death of the employee, the Court applied only the Policy that was in force on the date of death of the employee. The same was also explained to the effect that such interpretation was fundamentally due to the fact that compassionate appointment was always considered to be an exception to the normal method of recruitment and perhaps looked down upon with lesser compassion for the individual and greater concern for the rule of law.

68. As of now, there is only one three-Judge Bench decision on the aforesaid issue i.e. in N.C. Santosh (supra) while all other judgments noticed above are of two-Judge Bench. In the above circumstance, this Court deems it appropriate to follow the principle laid down in N.C. Santosh (supra).

67

69. In view of the above discussion, WPS No.2887/2017 is dismissed.

70. For ready reference, the outcome of the writ petitions/writ appeal is indicated as hereunder: (1) WPS Nos. 2887/2017, 169/2022, 197/2022, 223/2022, 270/2022, 561/2022, 592/2022, 596/2022, 652/2022, 823/2022, 920/2022, 931/2022, 1136/2022, 1196/2022, 1418/2022 are dismissed; (2) WPS No. 6689/2018 and WA No. 110/2020 are allowed.

71. No cost.

                   Sd/-                                   Sd/-

       (Arup Kumar Goswami)                      (Parth Prateem Sahu)
          CHIEF JUSTICE                                JUDGE




Hem