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 5, Cited by 1]

Allahabad High Court

Km. Suman Kumari D/O Late Shri Raghunath ... vs State Of U.P. Through Secretary ... on 6 May, 2005

Equivalent citations: 2005(4)AWC3257

Author: Tarun Agarwala

Bench: Tarun Agarwala

JUDGMENT
 

 Tarun Agarwala, J.  
 

1. The petitioner's father was a permanent etnployet in the office of the Executive Engineer, Betwa Canal Division Oraii in Jalaun, He Hied ill harness on 25.2.1989. Upon his death, the petitioner; mother, Smt Kewal, was given an appointment as a Class TV employee under the Dying in Harness Ruiek She .also died in harness on 25.11.1999. The petitioner was a minor at the time of the death Of hermother and upon reaching the age of majority submitted an application before the Executive Engineer on 5.7,2003, which was also within the stipulated period of 8 years, for an appointment on compassionate ground under the Dying in James's' Rules. The petitioner was informed that; the appointing authority, in cases of appointments under the Dying in Harness ,Rules, was the Superinttinding Engineer and accordingly the petitioner vide an application dated .28.9.2003, represented the Superintending; Engineer for an appointment on compassionate ground. The Executive Engineer by an order dated 2.9.2003 intimated the; petitioner that it" was not' possible for the Department to appoint the petitioner on compassionate ground. Aggrieved, the petitioner filed Writ Petition No.7945 of 2004 which was allowed and she order dated 2.9.2003 was quashed. The High Court, directed the authority concerned, to decide the matter with regard to the appointment of the petitioner in 'accordance :with law :by a 'reasoned and speaking, order. Based on the direction of the High. Court in its judgment dated 26.2.2004i the Executive Engineer by an order dated 28.4.2004 has again" rejected the application of the petitioner on. the ground that he petitioner cannot be given an employment under the dying in harness rules in as much as the petitioner's mother was given an appointment upon the death of the petitioner's father and therefore, upon the death of the petitioner's mother no second appointment could be given to the petitioner. The petitioner has assailed.this order by filing the present writ petition and has prayed:for the quashing of the said order and for a direction commanding the respondents to issue a letter of appointment to the petitioner under the Dying in Harness Rules.

2. Heard Sri L.P. Singh, the learned counsel for the petitioner and the Standing Counsel appearing for the respondent

3. The learned counsel for the petitioner submitted that once the petitioner s mother became a govt, employee, she became-entitled to allitlic rights and benefits which: pertained to; that office or pest and the conditions of service applicable upon the petitioner's mother also included the benefits that could be availed by her heirs under the:Dying in Harness Rules.

4. The learned standing counsel submitted, that the Dying in Harness Rules nowhere provides that family members of a deceased employee could be given successive appointments. The learned counsel submitted that upon the death of the father, his widow was given an appointment on compassionate ground and, therefore, the provisions of Dying in Harness Rules came to an end and the said Rules could not be utilized again upon the death of the mother of the petitioner. In view of; the aforesaid, the petitioner was note eligible to be given an Appointment under the Dying Harness Rules.

5. In the present case, the U.P Recruitment Dependents of Gcvernment Servants Dying:in Haruess Rules, T974 are applicable which has been framed under the proviso to Article 309 of the Constitution of India Rule 5 of the aforesaid Rules, relates to the procedure for the recruitment of a member of family of the deceased which reads-as under.

5. Recruitment of a member of the family of the deceased. In case a Government servant dies in harness after thecommencement, of these rules and the spouse of the deceased Government servant is not already employed under the Central Government of a State government or a Corporation owned or controlled by the Central Government pr L State Governine one Member of his family who is not alreay employed under the Central Government or a State Government or a Corporation owned or controlled by take Central Government or a State Government shall, or making an application for the purposes, be given a suitable emfrtoynient in Government service on a post except the post which is within the purview of the Uttar Prqdesh Public Service Commission, in relaxation of the, normal recruitment rules If, such person-

(I) fulfils the educational qualifications prescribed for the post

(ii) is ctherwise qualified for Government service, and,

(iii) makes the application for employment within five years from the date of the death of the Government servant:

Provided that where the State Government is satisfied that the time limit fixed for making the application for employment causes undue hardship in anji particular case, it may dispense with or relax the requirement as it\may consider necessarfy for Dealing with the , case in a just and equitable manner.
(2) As far as possible, such ah employment should be given in the same department in which the deceased Government servant was employed prior to his death.

6. From, the aforesaid, it is clear that where a Government Servant dies in harness, a member of the family of.the deceased would be eligible for being given a suitable employment in a Govemment service in relaxation of the normal recruitment rules. A dependant, who is given an appointment under Rule 5 of the Rules; of 1974, is in fact, given an appointement government service. Once a dependant becomes a government employee,the question, that is to be considered is whether the Rules of 1974 regarding Appointment on compassionate grounds would become applicibie to his family or not? The words "employment in government service'' under Rule 5 of the aforesaid rules is akin to the word used in Article 16 of the Constitution of India and would include all matters relation to the employment, both prior and subseouem, such as, the initial appointment, conditions of service pertaining to that post or office to which the appointment was made, namely salary increment, refund of pay, promotion, ternis of leave, gratuitypensiojri, age of superannuation, etc.

7. In General Manager, Southern Railway and Anr. v. Rangachari, AIR 1962 Secured Creditors 36 a Constitutional bench of the Supreme Court held.

" The other matters relating to employment would inevitably . be the provision as to the salary and periodical increments thetfeitt,'terms as to leave, as to gratuity., as. to pension and as to the age of superannuation. Tties'e are all matters relating to employment they are, and must be, deemed to be included in the expression matters relating to employment; in Article 16(1).

8. In Union of India and another vs. R.G. Kashikar and another, AIR 1986 SC 431, the Supreme Court explained the words matters relating to employment" which expression includes; . ' " matters relating to salary, periodical increments, leave, gratuity, pension, age of superannuation etc." :

9. In State of Madhya Pradesh and other vs. Shardul Singh,1970(1) SCC 108, the Supreme Court reiterated its earlier judgment in the case of Rangachari (supra) and held that "employment" should be interpreted in a broad and general manner.

10. In view of the aforesaid, fhe ratio: applied by the Supreme Court in interpreting the words " matters relating to employment "would include all; the conditions of service that would normally be applicable to a government servant. ;

11. In my view, by the same ratio, the, rules relating to Dying in Harness would equally apply and would be included in the words matter relating to employment.

12. Thus, I.am of the view, that once the petitioner's mother is appointed under the Dying in Harness Rules, she becomes a government employee and all matters relating to the employment, which would include salary, increment, promotions, leave, gratuity, pension, including appointments to her heirs under the Dying in Harness Rules would become applicable,

13. Consequently, I hold, that upon the death of the petitioner's mother, the petitioner is entitled to be given an appointment under the Dying in' Harness Rules. :

14. In view of the aforesaid, the impugned order cannot be sustained and is quashed. The matter is remitted back to the authority concerned to pass a fresh order in the light of the observation made above within three months of the production of a certified copy of this judgment.