Andhra Pradesh High Court - Amravati
Chevuri Kumari, vs The State Of Andhra Pradesh, on 18 August, 2022
HON'BLE DR. JUSTICE K. MANMADHA RAO
WRIT PETITION No.23424 of 2022
ORDER :
This petition is filed under Article 226 of the Constitution of India for the following relief:-
"...to issue an appropriate Writ order or direction more particularly one in the nature of Writ of Mandamus a Declare the rejection of the request of the petitioner for providing family pension by the 5th respondent his through his letter in Lr.S.A.No.56/A1/Pensions/Special Ce11/2022-23, dated 30.05.2022 stating "The applicant is not eligible for the family pension in the category of widow daughter wide reference 2nd cited as she crossed the age limit of 45 years", as illegal, irregular, irrational, arbitrary and violative of Articles 14, 16 and 21 of Constitution of India and contrary to A.P.Pension Rules 1980 and consequently direct the respondents to release the petitioner's family pension benefits including the arrears from the date of the death of petitioner's mother Chevuri Chennamma along with appropriate interest up to the date of releasing the pension and pass such other order or orders......."
2. Brief facts of the case are that the petitioner is the first daughter of one Chevuri Innaiah (late) and her father worked as Forest Guard in Kakidala-Daida Macharla range and retired from service 30.06.1993 and was getting pension. The petitioner's father died on 21.07.2002 by leaving his wife and children. The petitioner's mother performed the marriages of her children including the petitioner. The petitioner's marriage was performed with one Telakapalli Govindu of Karampudi Village of Guntur District and her husband died on 17.07.1998 during the life time of petitioner's father. After death of the petitioner's husband Govindu, the petitioner father Chevuri Innaiah took her to his house to look after her. The petitioner did not marry again and 2 was depending upon her parents. The petitioner's mother was getting family pension with the PPO No.00702-FOREST-FP. The petitioner was also residing with her mother as she is not earning member in the family. The petitioner's mother also died on 01.08.2016. Immediately by submitting the death certificate of the petitioner's mother, family member certificate dated 14.10.2016 issued by the Tahsildar, Nakarikallu and other required documents to the 6th respondent, who in turn, sent the application along with other required documents to the 5th respondent. Subsequently, the 5th respondent sanctioned the arrears amount and sent to the Sub Treasury Office, Narasaraopet for disbursement. The Sub Treasury Office paid an amount of Rs.3,264/- on 18.10.2016 to the petitioner and stated that the pension will be granted soon. Thereafter, the Divisional Forest Officer sent a letter vide Ref.No.4013/2019/Sl., dated 5.2.2020 stating that he complied certain objections by sending required documents to the 5th respondent. Thereafter, the 5th respondent sent a letter in Lr.S.A.No.56/A1/Pensions/Special Cell.2022, dated 30.05.2022 stating that "the applicant is not eligible for the family pension in the category of widow daughter vide 2nd reference as she crossed the age limit of 45 years". The 5th respondent also cited the G.O.Ms.No.152 Finance (HR III-Pension), dated 25.11.2019 prescribing the age limit for family pensioners as 45 years and the same is struck down by this Court in W.P.No.19671 of 2020 and batch dated 5.3.2021 declaring the same as violative of Article, 14, 21 and 300-A of the Constitution of India. Questioning the same, the present writ petition is filed.
3
3. Heard learned counsel appearing for the petitioner and learned Government Pleader for Finance appearing for the respondents No.1 and 4; Mr. Swarna Seshu, learned counsel appearing for the respondents No. 2, 3 and 5 and learned Government Pleader for Forest appearing for the respondent No.6.
4. On hearing, learned counsel for the petitioner submits that the issue involved in this petition is squarely covered by the order of learned Single Judge of this Court in W.P.No.19671 of 2020 and batch, dated 05.03.2021, and hence, requests this Court to pass similar order in this petition also.
5. Learned Government Pleader appearing for the respondents reported no objection to allow the present writ petition on the same lines.
6. In view of the submission made by both the learned counsels and upon perusing the entire material available on record, this Court deems fit to allow the present writ petition also in terms of the said order at the stage of admission.
7. Accordingly, the Writ Petition is allowed setting aside the impugned letter in Lr.S.A.No.56/A1/Pensions/Special Cell/2022- 23, dated 30.05.2022 issued by the 5th respondent. Further, the concerned respondent authorities are directed to pay the family pension benefits including the arrears to the petitioner from the date of death of petitioner's mother-Chevuri Chennamma with interest at the rate of 6% per annum from the day on which the family pension was stopped to the petitioner, within eight (08) weeks from today. No order as to costs.
4
9. Consequently, miscellaneous applications, pending if any, shall stand closed.
10. The Registry is directed to attach a copy of the order in W.P. No.19671 of 2021 and batch, dated 05.03.2021 to this order.
______________________________ DR. K. MANMADHA RAO, J.
Date : 18-08-2022 Gvl 5 HON'BLE DR. JUSTICE K. MANMADHA RAO WRIT PETITION No.23424 OF 2022 Date : 18.08.2022 Gvl 6 The petitioners impugned G.O.Ms.No.152 Finance (HR.III - Pension) Department dated 25.11.2019 in all the writ petitions. The petitioners in Writ Petition No.19671 of 2020 and other petitioners are dependents on their parents due to divorce dissolving the marriage between the petitioners and their husbands or due to demise of their husbands. They were receiving family pension being the dependents on father/mother, who served as Government Servant and retired from service, as per their eligibility in terms of G.O.Ms.No.315 Finance (Pension-I) Department dated 07.10.2010. While the matter stood thus, an arbitrary decision as taken by the State and issued G.O.Ms.No.152 Finance (HR.III - Pension) Department dated 25.11.2019 amending G.O.Ms.No.315 Finance (Pension-I) Department dated 07.10.2010 disabling the widowed/divorced daughter being family pensioners, who attained the age of 45 years or whose children became majors. By virtue of G.O.Ms.No.315 Finance (Pension-I) Department dated 07.10.2010 all the petitioners became eligible for family pension being dependents on their parents, who died after their retirement as government servant on fulfilment of various other conditions as prescribed in the G.O.Ms.No.315 dated 07.10.2010. All the petitioners drawing family pension basing on the recommendations of the concerned department, in which their parents served and retired thereafter. The details of grant of pension in writ petition No.19671 of 2020 are given hereunder in the table.
Rule 50 of the Andhra Pradesh Revised Pension Rules, 1980 contemplates the scheme of family pension payable to the family members of the retired Government Servant. Rule 50 (12) (b) defines family in relation to the Government Servant. As per the said scheme, the family of the deceased Government Employee either retired or in service entitled to monthly family pension as prescribed under the Rules. The said Rule contemplates various types of family members eligible for Family Pension. While it is so, the Government of 7 Andhra Pradesh vide G.O.Ms.No.438 GA (Spl A) Department, dated 07.07.2008 was pleased to constitute Ninth Pay Revision Commission. The said commission after due consideration of the existing Family Pension Rules and orders of Government of India vide O.M.F No.38/37/2008-P&PW(A), dated 02.09.2008 of Ministry of Personal and Public Grievances and Pensions, Department of Pension and Pensioners welfare, New Delhi and requests of various associations has made certain recommendations in respect of sanction of family pension. The said recommendations are reproduced in Para No.3 of G.O.Ms No.315, Finance (Pension-1) Department, dated 07.10.2010. Basing on such recommendations, the Government of Andhra Pradesh has divided the eligible beneficiaries of family pension into two categories as mentioned in Para No.5 of the above mentioned G.O. Now, in the present cases, the petitioners herein fall under Category-II, Clause-I and were securing family pension granted under various orders. The Government of Andhra Pradesh while issuing G.O.Ms.No.315, Finance (Pension-
1) Department, dated 07.10.2010 has prescribed a condition to the effect that the family pension will be paid up to the date of marriage or re-marriage or till the date she starts earning or up to the date of death whichever is the earliest, subject to fulfilment of various other conditions mentioned therein and fulfilment of procedural requirements. In order to grant family pension to all the categories of pensioners as contemplated under Para No.4 of the said G.O, the definition of family as contemplated under Rule 50(12)(b) was also substituted with an amendment brining all the categories of persons mentioned above under the definition of family.
In pursuance of G.O.Ms.No.315 Finance (Pension-I) Department dated 07.10.2010 the petitioners herein were drawing pension as per the Rules applicable. While it is so, respondent No.1 herein issued impugned G.O.MsNo.152 Finance (HR III - Pension) Department, dated 25.11.2019 brining certain amendments to the eligibility criteria to the persons falling under Category-Il prescribing the age limit up to 45 years and also children of 8 pensioners becoming majors on completion of 18 years as bar for drawing pension, the said amendment is given retrospective effect from issue of G.O.Ms No. 315, Finance (Pension-1) Department, dated 07.10.2010. The said amendment prescribing the age limit and also children attaining majority as on the date of eligibility as bar for drawing pension with retrospective effect is without any rationale basis and whimsical. Most of the petitioners were granted family pension as per G.O.Ms.No.315 Finance (Pension-I) Department dated 07.10.2010 even after completion of 45 years as there was no such condition prescribed in the said G.O. Any statutory benefits cannot be given retrospective effect as held by various decisions of the High Court as well as Supreme Court of India from time to time for the reason that the rights accrued under a particular statute cannot be taken away by amending the statute with retrospective effect. All the amendments to the statues are presumed to be effective prospectively unless it is specifically made retrospectively. G.O.Ms.No.152 dated 25.11.2019 was issued amending the eligibility criteria with retrospective effect specifically under para No.7 of the said G.O. is beyond the amending powers of the Government as it takes away the right accrued under G.O.Ms.No.315 dated 07.10.2010. The retrospective amendments to the statues can only be made with regard to procedural laws but not the substantial laws which confer certain rights to the citizens. Therefore, the said G.O. is nothing but whimsical and capricious apart from highly arbitrary and beyond the amending power of the State, resulting in violation of Article 14 and 21 of the Constitution of India. G.O.Ms.No.152, dated 25.11.2019 is also illegal and arbitrary for yet another reason that, it also result in unreasonable classification of the dependant widowed or divorced daughters of retired employees basing on the age without any rational basis or object sought to be achieved. In fact such classification goes contrary to very object of the scheme without any intelligible differentia. It is necessary to mention here that, a widowed or divorced daughter of a retired servant who are dependents on their parents cannot be classified on the basis of age or on the basis of age of their 9 children, unless such dependents become self sufficient for their livelihood either by way of self earnings or earnings of their children. However, the G.O.Ms No.152, dated 25.11.2019 has been issued brining an amendment to G.O.Ms.No.315 debarring category-II of the family pensioners by prescribing age limit for drawing family pension as 45 years and their children completing 18 years. Both the conditions are not only irrational and illogical but also whimsical and arbitrary. Therefore, classification of divorced/widowed daughters of retired public servants who are dependents of their parents into two classes without any nexus to the object sought to be achieved and without any basis is forbidden by Article 14 of the Constitution of India.
Even assuming but not admitting that amendment brought into force prescribing the age limit of the family pensioners as 45 years and their children who becomes majors on crossing 18 years as on the date of eligibility as bar for drawing pension with retrospective effect by issuing impugned G.O.Ms No. 152, dated 25.11.2019 without amending the definition of "Family" as defined under Clause-b of Rule 12 of Andhra Pradesh Revised Pension Rules, 1980 is also erroneous for the reason that so long as all the widowed/divorced daughters comes under the said definition, cannot be denied family pension subject to fulfilment of various other conditions. Therefore, the impugned G.O is unsustainable.
In all these petitions, the respondents have issued notices in the month of December, 2019/January, 2020 asking the petitioners herein to furnish the particulars to regularize the payment of family pension as per the above mentioned G.O.Ms.No.152, dated 25.11.2019. On receipt of such notice, all the petitioners are MSM,J WP No.19671_2020 and batch 12 furnished all the particulars along with necessary documents. After receiving the information and documents furnished by the petitioners, the respondents No.8, 10, 11 have only given an intimation vide proceedings dated 03.10.2020, stopping the payment of family pension with cyclostyled notice to all the petitioners herein without even 10 issuing a show cause notice or an opportunity and without examining the issue with objectivity. Therefore, the stoppage of payment of family pension made under G.O.Ms No. 152, dated 25.11.2019 is unsustainable. Pension is not a bounty payable on the sweet will and pleasure of the Government. The said term is not defined in Andhra Pradesh Revised Pension Rule, 1980 and as such necessarily the petitioners will have to fall back on Article 366(17) of Constitution of India which defines the terms "Pension" as follows:
"Pension" means, whether contributory or not, of any kind whatsoever, payable to or in respect of any person, and includes retired pay so payable, a gratuity so payable and any sum or sums so payable by way of return, with or without interest thereon or any other addition thereto, of subscriptions to a provident fund".
Therefore, the pension is being paid out of such subscription and as such it is a right and its payment does not depend on discretion of the Government as held by Hon'ble Apex Court as well as High Courts in catena of decisions right from "Deoki Nandan Prasad v State of Bihar1". The said aspect has been reaffirmed in "State of Panjab v Iqbal Singh2". Therefore, the Government cannot debar the petitioners herein from availing family pension on unreasonable and irrational grounds.
The family pension to the members of Government servants is being paid out of contributions made by the public servant during his service towards Provident Fund as can be ascertained from the definition given under Article 366(17) of the Constitution of India and to mitigate the hardship caused to family members of the retired government servant on their demise. Therefore, prescribing age limit for the family pensioners and to their children do not indicate, how such prescription would sub-serve the purpose for which the family pension is being paid. Therefore, stoppage of family pension to those persons who crossed 45 years of age would be ridiculous and meaningless for the reason that the need for resources would increase once they get older by age, in view of 11 increase in the personal needs and also various health issues. Hence, stoppage of payment of family pension has virtually driven the petitioners to serious fiscal crisis to lead their day to day life with human dignity. However, without having any regard or concern for various aspects of the human life, the impugned G.O.Ms.No.152 dated 25.11.2019 was issued and the same is quite whimsical and capricious, requested to set aside same.
At this juncture, the Government issued clarificatory orders vide G.O.Ms. No.l52, Finance (HR. III- Pension) Department, dated 25.11.2019, providing the procedural guidelines to sanction family pension to the Widowed/divorced and unmarried daughter under category - II as amendment to G.O.Ms.No.315 Finance (Pension -I) department dated 07.10.2010 and G.O.Ms.No.231 Finance (Pension- I) Department dated 08.08.2008. As per para 5 (1) of the G.O.Ms.No.152 dated 25-11-2019, the restriction of age limit upto 45 years is applicable to the Widowed/Divorced daughter under category - II as on the eligibility commences on or after the date of ceasing the eligible family pension to the family members in the category -I, having no children or with minor children is eligible to receive family pension upto the date of remarriage/till the date she starts earning/anyone of her children become Major or upto the date of death whichever is the earliest, provided they are wholly dependent on the employee/pensioner and these clarifications are issued to G.O.Ms. No.315 Finance (Pension-I) Department dated 07-10-2010 read with the procedural guidelines issued in G.O.Ms.No. 353, Finance (P.S.C) Department dated 04-12-2010 and applicability of the above clarification is with effect from the date of issue of G.O.Ms.No.315, Finance (Pension-I) Department dated 07.10.2010.
The Government issued further clarification that the Family pension shall not be discontinued merely on account of attaining the age of 45 years nonetheless once the Family Pension under Category -II become eligible fulfilling the criteria, the family pension shall be continued till they become non- eligible (remarriage/starts earning/children become major) and further, no recovery to be 12 imposed for the past cases on detection of over payment, if any vide Memo No.1074035/FINO1- HR0MISC/3/2020-HR-III dated 17-08-2020.
In G.O.Ms.No.152 dated 25.11.2019, the age limit of 45 years and other conditions are also ordered with effect from the date of issue of GOMs.No.315 dated 07.10.2010. However, the respondents reiterated that the Family pension shall not be discontinued merely on account of attaining the age of 45 years, nonetheless once the Family Pensioner under Category -II become eligible fulfilling all the criteria, the family pension shall be continued till they become non-eligible (remarriage/starts earning/Children become major) and, no recovery to be imposed for the past cases on detection of over payment, if any vide Memo No. 1074035/FIN01- HR0MISC/3/2020-HR-III, dated 17.08.2020. The Government have issued instructions and clarification vide Memo.No.1074035/FIN01-HROMISC/3/2020/HR-iii, dated 17.08.2020 to the effect that Family pension to the widowed/divorced daughters shall be stopped to those who were authorized family pension after 45 years of their age. However no recovery to be imposed for the past cases on detection of over payment, if any. ii) All the cases of family pension authorized to all widowed/divorced daughters are to be reviewed for the parameters of non-eligibility (remarriage/starts earning lively hood/children become major). Once they become non eligible, family pension shall be stopped immediately. However, no recovery to imposed for the past cases on detection of overpayments, if any. iii) Family Pension shall not be discontinued merely on account of attaining the age of 45 years. iv) The eligible applicant should apply within a period of one year from the date of death of family pensioner in category (One)-1 as per G.O.Ms.No.152 dated 07.10.2010. In the absence of date of application in the proposals, the date of forwarding of the proposals by the pension sanctioning authority should be taken as date of application.
13
Finally, it is contended that the Government have provided the benefit of payment of family pension to the widowed and divorced daughters also vide G.O.Ms.No.315 dated 07.10.2010 as a policy decision. Taking a lenient view all the widowed/divorced who 1ead their lives peacefully till the date of issue of the G.O.Ms.315 have also applied for the benefit. Basing on the G.O. all such person have got sanctioned and authorized the family pension. To stop ineligible payment of pensions, the age restriction of 45 years has been fixed vide G.O.Ms.No.152 dated 25.11.2019 subject to condition with effect from the date of G.O.Ms.No.315 Finance (Pension-I) Department, dated 07.10.2010. In the instant case, the orders for stopping of pension to the ineligible family pensioner (remarriage/starts earning/children become major/commenced after crossing 45 years of age) have been received in the last week of August, 2020 and pension stopped from September, 2020 payable in October, 2020 in terms of G.O.Ms.No.l52 Finance (HR.III- Pension) Department dated 25.11.2019 read with Memo .No.1074035/FINOI-HR0MISC/3/2020-HR-III dated 17.08.2020. Therefore, the impugned Government Order to the extent of imposing restrictions, cannot be set aside declaring the same as illegal and arbitrary, requested to dismiss the writ petitions.
It is further contended that no opportunity was afforded to the petitioners before stoppage of pension except calling for details by the Treasury department and stoppage of payment of family pension to the petitioners without affording reasonable opportunity to explain their difficulties is vioaltive of principles of natural justice. Issue of G.O.Ms.No.152 Finance (HR.III - Pension) Department dated 25.11.2019 without taking into consideration, the difficulties being faced by the widowed or divorced daughters of the deceased employees at the advanced age and increase of necessities due to old age ailments or otherwise is illegal, arbitrary and violative of Article 14 and 21 of the Constitution of India besides irrational and not based on any reasonable classification since the family pensioners, who are aged 45 years and above the age of 45 years were divided 14 into two separate classes without any rationale. Therefore, discrimination of family pensioners based on age is not based on any intelligible differentia and such discrimination is hit by Article 14 of the Constitution of India. He relied on certain judgments of Apex Court, which will be referred at appropriate stage.
Learned Government Pleader for Services-I totally supported the action taken by the State in issuing G.O.Ms.No.152 Finance (HR.III - Pension) Department dated 25.11.2019 while contending that the issue of G.O.Ms.No.152 Finance (HR.III - Pension) Department dated 25.11.2019 is only clarification of certain issues sought by the Treasury Department, clarifying issues regarding payment of family pension to the persons, who crossed 45 years of age and it is not an amendment to the subsisting rules and guidelines issued under G.O.Ms.No.315 Finance (Pension-I) Department dated 07.10.2010. Apart from that, the policy decision taken by the State cannot be lightly interfered with, while this Court exercising power under Article 226 of the Constitution of India. In support of his contentions, he placed reliance on two judgments of the Apex Court viz. "Ekta Shakti Foundation v. Government of NCT, Delhi3" and "Centre for Public Interest Litigation v. Union of India4"
On the strength of those judgments, it is contended that this Court cannot interfere with the policy decision taken by the State vide G.O.Ms.No.152 Finance (HR.III - Pension) Department dated 25.11.2019, requested to dismiss the writ petitions.
The word 'pension' is not defined anywhere in the Andhra Pradesh Revised Pension Rules, 1980 or any other rules relating to payment of pension except under Article 366 (17) of the Constitution of India. In view of the undisputed facts, it is relevant to refer to various provisions of Constitution and other allied laws. The word "Pension" is defined under Article 366(17) of the Constitution of India and it reads as follows: "pension means a pension, whether contributory or not, of any kind whatsoever payable to or in respect of any person, and includes retired pay so payable, a gratuity so payable and any sum or sums so 15 payable by way of the return, with or without interest thereon or any other addition thereto, of subscriptions to a provident fund" The definition of "pension:" as given in Article 366(17) is not all pervasive. It is essentially a payment to a person in consideration of past services rendered by him. It is a payment to a person who had rendered services for the employer, when he is almost in the twilight zone of his life. (vide Kerala State Road Transport Corporation v. K.O. Varghese5) Though Revised Pension Rules are in force in the State of Andhra Pradesh, the word "Pension" is not defined in the Rules. Thus, in view of the definition of "Pension", it is an amount payable to a retired employee for the past service rendered by him to the State. Such pension is the livelihood to a person who is in twilight or at the dawn of life. If, for any reason, the pension is not paid, it is hardly difficult to survive for the rest of the life, incurring various expenditures at the old age whose health becomes deteriorated on account of advanced age and thereby it is imperative to incur substantial amount for their medical necessities and maintenance. However, the State is competent to stop payment or deduct pension of the state employees or their dependents by authority of law for the public purpose. On account of stoppage of payment of pension to divorced/widowed daughter en masse without any ground mentioned in the counter affidavit filed by the State is not justifiable action. 'Pension' can be deferred/withheld or stopped only in certain circumstances enumerated under Rule 9 of the Andhra Pradesh Revised Pension Rules, 1980 and it reads as follows
9. Right of Government to withhold or withdraw pension :- 1 (1) The Government reserves to themselves the right of withholding a pension or gratuity, or both, either in full or in part, or withdrawing a pension in full or in part, whether permanently or for a specific period and of ordering recovery from a pension or gratuity of the whole or part of any pecuniary loss caused, to the Government and to the local authority if, in any departmental or judicial proceedings the pensioner is found guilty of grave misconduct or negligence 16 during the period of his service, including service rendered upon re-employment after retirement : Provided that the Andhra Pradesh Public Service Commission shall be consulted before any final orders are passed. 1 ["However, consultation with Andhra Pradesh Public Service Commission is not necessary, when the pensioner is found guilty in any judicial proceedings".] Provided further that a part of pension is withheld or withdrawn, the amount of such pension shall not be reduced below the limit specified in sub-rule (5) of Rule 45] Provided also that the penalty of withholding of entire pension or gratuity or both may be imposed against the retired Government servant upon being found guilty or upon conviction in a court of law for the offences of grave charges namely proved cases of misappropriation, bribery, bigamy, corruption, moral turpitude, forgery, outraging the modesty of women and misconduct." (2)(a) The departmental proceedings referred to in sub-rule (1), if instituted while the Government servant was in service whether before his retirement or during his re-employment, shall, after the final retirement of the Government servant, be deemed to be proceedings under this rule and shall be continued and concluded by the authority by which they were commenced in the same manner as if the Government servant had continued in service. Provided that where the departmental proceedings are instituted by an authority subordinate to the State Government, that authority shall submit a report recording its findings to the State Government.
The Central Civil Services Conduct Rules are also provides payment of pension to the widowed daughter and divorced daughter. But the rules are silent as to what is the meaning of pension. However, a bare look at the definition of pension under Article 366 (17) of the Constitution of India, it is an amount payable by an employer to an employee or in respect of any person, and includes retired pay so payable. The word employed in the definition "in respect of any person" assumes importance for interpreting the word "family pension". Pension is being paid on retirement to a Government servant for the services he rendered, but in view of the language employed in clause (17) of Article 366 of the 17 Constitution of India, the amount whatever payable to any person includes pension payable to the deceased pensioner. 'Any person' refers to dependents on deceased pensioner. Therefore, the inclusive definition of pension under Article 366 (17) of the Constitution of India covers family pension also. The definition of pension under Article 366(17) of the Constitution of India is not pervasive. It is essentially a payment to a person in consideration of past services rendered by him/her or to his/her dependents. It is a payment to a person who has rendered service for the employer, when he is almost in the twilight zone of his life. Pension is not only compensation for loyal service rendered in the past, but it has also a broader significance, in that, it is a measure of socio-economic justice which inheres economic security in the field of life when physical and mental powers start ebbing corresponding to the ageing progress, and, therefore, one is required to fall back on savings. One such saving in kind is when you gave your best in the heyday of life to your employer for which in days of invalidity, economic security by way of periodical payment is assured. The term has been judicially defined as a stated allowance or stipend made in consideration of past service or a surrender of rights or emoluments to one retired from service. Thus, the pension payable to an employee is earned by rendering long and sufficient service and therefore can be said to be a deferred portion of the compensation for service rendered. Pension is not a bounty nor a matter of grace depending upon the sweet will of the employer and it creates a vested right subject to the statute, if any, holding the field. Pension is not an ex gratia payment, but is a payment for the past service rendered. It is a social welfare measure rendering socio economic justice to those who in the heyday of their life ceaselessly toiled for employers on an assurance that in their ripe old age they would not be left in lurch. (See: "Kerala State Road Transport Corporation v. K.O.Varghese" (referred above) It was also held in the said judgment that in a strict sense, pension is not a matter of contract and is not founded on any legal liability; it is a mere bounty or 18 gratuity 'springing from the appreciation and consciousness of the sovereign' and it may be given or withheld at the discretion by the sovereign. It may be bestowed on such persons and on such terms as the law-making body of the Government prescribes and it is, at the most, an expectancy granted by the law (See: State of Kerala v. M.Padmanabhan Nair6) Pension is akin to right to property and it is correlated and has a nexus with the salary payable to the employee as on the date of retirement. (Vide: Raghavendra Acharya v. State of Karnataka7").
Though, the word 'pension' is not defined in any rules, on relying on the inclusive definition of pension, it can be said that the family pension is also part of pension. State of Andhra Pradesh initially did not include family pension under the rules for payment of pension to the dependents consequent upon the death of pensioner, but by introducing Rule 50 in the Andhra Pradesh Revised Pension Rules, the persons entitled to family pension is categorised into two. The petitioners in all these petitions would fall within category-II. Under clause 12 (b) of Rule 50 of the Andhra Pradesh Revised Pension Rules, 1980 the word 'family' is defined as follows:
12 (b) "family" in relation to a Government servant means- Category - I
(i) wife in the case of a male Government servant, or husband in the case of a female Government servant. Note 1 :- Wife and husband shall include respectively judicially separated wife and husband. Note 2 :- Where the appointing authority decides that for reasons to be recorded in writing a child or children from a judicially separated deceased female Government servant should receive the family pension in preference to judicially separated husband of the deceased Government servant such husband shall not be regarded as covered by the expression 'family'. (ii) Sons/daughters including such son/daughter adopted legally before retirement or son/daughter born after retirement, and also including physically/mentally disabled son/daughter. Category - II: (i) Unmarried/widowed/divorced daughter, not covered by Category - I above, (ii) Parents who were wholly dependent on the Government servant when he/she was 19 alive, provided the deceased employee has left behind neither a widow nor a child. Note: The period of payment of Family Pension and conditions subject to which the family pension is payable, shall be as specified in sub-rule (5) above.
Thus, unmarried daughter, widowed/divorced daughters are deemed to be members of the part of the family and their entitlement is subject to category-I. Payment of family pension is always subject to clause (5) of Rule 50. According to clause (5), the period for which family pension is payable is as follows:
"(5) The period for which family pension is payable shall be as follows:-
Category-I: A. (i) In the case of a widow or widower, upto the date of death or remarriage whichever is earlier. (ii) However, in the case of Childless widow of a deceased Government employee, the family pension shall continue to be paid even after her remarriage subject to the condition that the family pension shall cease once her independent income from all other sources becomes equally or higher than the minimum family pension prescribed in the State Government from time to time. The Family pensioner in such case would be required to give a declaration regarding her income from other sources to the pension disbursing authority once in every six months. B. (i) In the case of a son until he attains the age of 25 years or starts earning whichever is earlier, (ii) In the case of daughter until she attains the age of 25 years or she gets married or starts earning, whichever is the earliest, (iii) In the case of a son or daughter of a Government servant is suffering from any disorder or disability of mind or is physically crippled or disabled so as to render him or her unable to earn a living even after attaining the ages of Son/Daughter as specified in clause (i) and (ii) above the family pension shall be payable to such son or daughter for life subject to the following conditions, namely: (a) If such son or daughter is one among two or more children of the Government servant, the family pension shall be initially payable to the Children in the order set out in clause (ii) of sub rule (7) of this rule, until the last child attains the ages of Son/Daughter as specified in clauses (i) and Gil above and thereafter the family pension shall be resumed in favour of the 20 son or daughter suffering from disorder or disability of mind or who is physically crippled or disabled and shall be payable to him/her for life;
(b) If there are more than one such child suffering from disorder or disability of mind, or who are physically crippled or disabled, the family pension shall be paid in the order of their births and younger of them will get the family pension only after the elder next above him/her ceases to be eligible; (c) 'The benefit of family pension to physically crippled or mentally disabled children, however, is only admissible in respect of Government employees who are entitled to family pension under this rule or under the rules specified in part II of these rules: (d) where the family pension is payable to such twin children, it shall be paid to such twin children in equal shares: Provided that when one such child ceases to be eligible, his/her share shall revert to the other child and when both of them cease to be eligible, the family pension shall be payable to the next eligible single child/twin children. [(e) the family pension shall be paid to such son or daughter through the guardian as if he or she were minor except in the case of the physically crippled son or daughter who has attained the age of majority.; (f) the handicap is of such a nature so as to prevent him or her from earning his or her livelihood and the same shall be evidenced by a certificate obtained from a Medical Board. The pension sanctioning authority has to endorse the earning capacity of claimant based on the certificate issued by the Medical Board while sanctioning the pension.;) (g) the person receiving the family pension as guardian of such son or daughter, shall produce every three years a certificate from a medical officer not below the rank of a Civil Surgeon to the effect that he or she continues to suffer from disorder or disability of mind or continues to be physically crippled or disabled. Explanations - (i) The family pension payable to such son or daughter under this sub-rule shall be stopped if he/she starts earning his/her livelihood. (ii) The family pension payable to such daughter under this sub rule shall be stopped from the date she gets married; (iii) In such cases, it shall be the duty of the guardian to furnish a certificate to the treasury or bank, as the case 21 may be, every month to the effect that : a. He/she has not started earning his/her livelihood; b. In the case of a daughter, that she has not yet married Category-II :
A. In the case of Unmarried/ widowed/ divorced daughter, not covered by Category-1 above, upto the date of marriage/ remarriage or till the date she starts earning or upto the date of death whichever is the earliest, provided they are wholly dependent on the employee/pensioner. B. In the case of Parents who were wholly dependent on the Government servant when he/ she was alive, upto the date of death, provided the deceased employee has left behind neither a widow nor a child. NOTE (1):-Family Pension to unmarried/widowed/divorced daughters and dependent parents specified in Category-II, shall be payable only after the other eligible family members in Category-I have ceased to be eligible to receive family pension and there is no disabled child to receive the family pension. NOTE (2):-Grant of family pension to children in respective categories shall be payable in order of their date of birth and younger of them will not be eligible for family pension unless the next above him/her has become ineligible for grant of family pension in that category. NOTE (3) :-The income criteria for dependency will be the minimum family pension along with dearness relief thereon."
The Rules specifies the persons who are entitled and who are part of family. Those rules are framed by exercising power under Article 309 of the Constitution of India. Similarly, in CCS (Pension) Rules, 1972 permits payment of family pension to unmarried, widowed/divorced daughters until she gets married or remarried or until she starts earning her livelihood, whichever is earlier. The family pension is payable to the unmarried/widowed/divorced daughters above the age of 25 years, after all unmarried children have attained the 25 years of age or started earning their livelihood whichever is earlier. If the deceased government servant/pensioner has survived by any disabled child, the widowed/divorced/unmarried daughter will be eligible to receive family pension only after the turn of disabled child (vide: DoP and PW OM 1/13/09-P&PW dated 11.09.2013). Thus, the divorced or widowed daughters are eligible for family 22 pension. As seen from the material on record, the Andhra Pradesh Revised Pension Rules were framed only by exercising power under Article 309 of the Constitution of India as these rules pertaining to service conditions of Government employees to claim pension after retirement since family pension is now welfare scheme framed to provide relief to the widowed spouse and children of deceased employee or pensioner, including widowed or divorced daughter. The eligibility to claim family pension and the procedure for payment of family pension is totally governed by the rules framed by the State legislature known as the Andhra Pradesh Revised Pension Rules 1980. These rules are statutory in nature. There is no dispute in adopting the rules for payment of family pension since both the petitioners and respondents explained in their respective pleadings as to how the rules for payment of pension to widowed daughter and divorced daughter came into force. However, by issuing the present impugned G.O.Ms.No.152 Finance (HR.III - Pension) Department dated 25.11.2019 exercising power under Article 162 of the Constitution of India disabling the widowed daughters/divorced daughters to claim family pension by imposing certain restrictions.
In the present case, the Andhra Pradesh Revised Pension Rules, 1980 are statutory in nature as those rules were framed by exercising power under Article 309 of the Constitution of India, whereas the impugned G.O.Ms.No.152 Finance (HR.III - Pension) Department dated 25.11.2019 was issued by exercising power under Article 162 of the Constitution of India by way of executive clarification. Turning to the facts of the present cases, the Andhra Pradesh Revised Pension Rules, 1980 did not impose any restriction to claim family pension by widowed/divorced daughter of the deceased retired employee under Rule 50, but based on clarification sought by Treasury department, executive instructions came to be issued vide G.O.Ms.No.152 Finance (HR.III - Pension) Department dated 25.11.2019, which is impugned in the present writ petitions. According to learned 23 Government Pleader for Services-I, it is only a clarification by the executive, in view of the request made by the Director of Treasuries and it is not a law passed by the State legislature. When the impugned Government Order is analysed, there is any amount of inconsistency in different paragraphs. At one stage, it is stated that it is clarification and in another paragraph it is stated that it is an amendment. It appears that the administrative authority, who passed the Government Order, is not sure whether it is a clarification or amendment proposed to the Andhra Pradesh Revised Pension Rules, 1980. The G.O.Ms.No.152 Finance (HR.III - Pension) Department dated 25.11.2019 was totally ill drafted by the authorities by exercising power under Article 162 of the Constitution of India. By way of clarification or by way of proposed amendment to the rules in view of the inconsistency pointed before this Court, the widowed daughter/divorced daughter, who are entitled to claim family pension without any restriction, except restrictions mentioned in Rule 50 of the Andhra Pradesh Revised Pension Rules, 1980, disability is created by executive instructions is a serious illegality and by the executive instructions impugned in the writ petition, the widowed daughter/divorced daughter of the deceased retired government servant, cannot be deprived of their right to property. As discussed above, executive instructions i.e. G.O.Ms.No.152 Finance (HR.III - Pension) Department dated 25.11.2019 will not override or prevail over the Andhra Pradesh Revised Pension Rules, 1980, issued by exercising power under Article 309 of the Constitution of India.
n "Delhi Transport Corporation v. D.T.C. Mazdoor Congress47", the Supreme Court while reiterating the principle observed that the right to life includes right to livelihood. The right to livelihood therefore cannot hang on to the fancies of individuals in authority. Income is the foundation of many fundamental rights. Fundamental rights can ill-afford to be consigned to the limbo of undefined premises and uncertain applications. That will be a mockery of them. The Apex Court in various judgments interpreted the right to livelihood is a part of right to life under Article 21 of the Constitution of India and it is relevant to 24 refer the principle in "M. Paul Anthony v. Bharat Gold Mines Limited48, the Apex Court held that when a government servant or one in a public undertaking is suspended pending a departmental disciplinary inquiry against him, subsistence allowance must be paid to him. The Court has emphasized that a government servant does not loose his right to life. However, if a person is deprived of such a right according to the procedure established by law which must be fair, just and reasonable and which is in the larger interest of people, the plea of deprivation of the right to livelihood under Article 21 is unsustainable.
Thus, in view of the law laid down by the Apex Court in various judgments (referred supra), widening the meaning of word 'right to life' includes 'right to livelihood', right to livelihood is a fundamental right, and it is an integral part of right to life guaranteed under Article 21 of the Constitution of India.
The major contention of the petitioners from the beginning is that, non- payment of pension as stated above, is contravention of Article 300-A of the Constitution of India. No doubt, as per Article 300-A of the Constitution of India, no citizen of India be deprived of his/her right to property, except by authority of law. As pension or family pension form part of property of an individual to attract Article 300-A of the Constitution of India, such right cannot be taken away except by authority of law. On a bare look at Article 300-A of the Constitution of India, any citizen of India cannot be deprived of their right to property, except by authority under law. That means a property of any citizen of India cannot be taken unless the State is authorized to do so. In "Shapoor M. Mehra v Allahabad Bank49", wherein Bombay High Court opined that retiral benefits including pension and gratuity constitute a valuable right in property.
In "Dr.Smt. Manmohan Kaur v. The State of M.P.50" the Gwalior Bench of Madhya Pradesh High Court had an occasion to deal with non-payment of pensionary benefits, held that deferment or non-payment of salary or part of it is illegal. In another judgment of High Court of Madhya Pradesh in "Suresh Kumar Dwivedi and others v. State of Madhya Pradesh51" held that the dignity of a man 25 is inviolable, as enshrined in Article 21, which cannot assured unless his personality is developed, and the only way to do that is to educate him. Thus, the Directive Principles which are fundamental in the governance of the Country, cannot be isolated from the fundamental rights guaranteed under Part III of the Constitution. These principles have to be read into the fundamental rights. Both are supplementary to each other. Therefore, in the absence of any authority of law, stoppage of family pension amount to violation of constitutional right guaranteed under Article 300-A of the Constitution of India, since such stoppage is without any authority of law. At this stage, it is relevant to refer the meaning of 'authority of law'. The Apex Court while considering the word used 'law' under Article 13 and 300-A of the Constitution of India, construed the meaning of word "Law" not only with reference to Article 13 of the Constitution of India, but also with reference to Article 300-A and 31C of the Constitution of India. The Apex Court in "Bidi Supply Co. Vs. Union of India52" and "Edward Mills Co.Ltd. Vs. State of Ajmer53" held that the law, in this Article, means the law made by the legislature and includes intra vires statutory orders. The orders made in exercise of power conferred by statutory rules also deemed to be law. (Vide: State of M.P. Vs. Madawar G.C.54") The Law does not, however, mean that an administrative order which offends against a fundamental right will, nevertheless, be valid because it is not a "law" within the meaning of Article 13 (3) of the Constitution of India (Vide: Basheshar Nath Vs. C.I.T.55 and "Mervyn Coutindo Vs. Collector, Customs Bombay56") No doubt, as discussed above, right to livelihood of a person can be deprived by authority of law. Article 300-A of the Constitution of India, protects right of an individual, but such right in the property can be deprived of save by authority of law. The right to property is now considered to be not only a constitutional or a statutory right, but also a human right. Though, it is not a basic feature of the constitution or a fundamental right, human rights are considered to be in realm of individual rights, such as the right to health, the right to livelihood, 26 the right to shelter and employment etc. Now, human rights are gaining an even greater multi faceted dimension. The right to property is considered, very much to be a part of such new dimension (Vide: Tukaram Kanna Joshi Vs. M.I.D.C.59) Right to property of a private individual, though, permitted to be deprived of, it must be by authority of law. Still, Article 25 (1) of the Universal Declaration of Human Rights recognized such right in property as human right, which reads as follows:
"Everyone has the right to a standard of living adequate for the health and wellbeing of himself and of his family, including food, clothing, housing and medical care and necessary social services, and the right to security in the event of unemployment, sickness, disability, widowhood, old age or other lack of livelihood in circumstances beyond his control."
In view of the law laid down by the Apex Court in catena of perspective pronouncements, the impugned G.O.Ms.No.152 Finance (HR.III - Pension) Department dated 25.11.2019, which takes away the right of the petitioners in all these petitions to claim family pension cannot be given retrospective effect. There is no vested right to the petitioners to claim family pension as the legislature is competent to make amendments to the rules by exercising power under Article 309 of the Constitution of India. However, no further discussion is necessary on this aspect.
Some of the petitioners also claimed interest on the arrears of family pension. In fact, the Division bench of this Court has ordered payment of interest at the rate of 12% per annum on pension in "Dinavahi Lakshmi Kameswari v. The State of Andhra Pradesh" (to which I am a member) (referred supra), but the Apex Court in "State of Andhra Pradesh v. Dinavahi Lakshmi Kameswari"
(Special Leave to Appeal (c) No.12553 of 2020) scaled down the interest to 6% from 12% while conforming the order of this Court, the same is applicable to the present facts of the case. Therefore, based on the judgment of the Apex Court in the judgment referred supra, interest at the rate of 6% on the arrears of family 27 pension payable to the petitioner is hereby awarded directing the respondents to pay arrears of family pension together with interest at 6% per annum. In view of my discussion in earlier paragraphs, I find that the executive instructions will not override or prevail over the statute or statutory rules framed exercising power under Article 309 of the Constitution of India and that the G.O.Ms.No.152 Finance (HR.III - Pension) Department dated 25.11.2019 is violative of Articles 14, 21 and 300-A of the Constitution of India.
In the result, the writ petitions are allowed setting aside the G.O.Ms.No.152 Finance (HR.III - Pension) Department dated 25.11.2019 making it clear that the respondents shall continue to pay the family pension to the petitioners as paid to them earlier. Further, the State Government/respondents are directed to pay the arrears of family pension to the petitioners with interest at the rate of 6% per annum, from the day on which the family pension was stopped to them, within two (2) months from today. No costs.
Therefore, it is necessary to extract the G.O.Ms.No.152 Finance (HR.III - Pension) Department dated 25.11.2019, which is as follows:
But there is no response. The same is pending in the 2nd respondent office. In response to the same, the 5th respondent It is further submitted that the petitioner again 28 and the petitioenr is the first daughter. of petitioner's mother while working as Office Subordinate at Veterinary Dispensary, Jami, Vizianagarm District, expired on 24.05.2021. After death of her mother, the petitioner became penniless, due to financial crunch, the petitioner along with her family struggling for bread and butter, she made a representation to the respondent authorities seeking compassionate appointment and the same was rejected by the respondent authorities vide Memo No.1307/B/2021, dated 23.11.2021 on the ground that she is married.
It is further stated that in fact the petitioner and her husband are not having source of income except private daily works and to that effect on 19.07.2021 the Tahsildar, Vizianagaram, has given no earning member certificate. In fact it is not in dispute that the petitioner is only the legal heir of her deceased mother and to that effect also the Tahsildar, Vizianagaram has given certificate on 19.06.2021. The petitioner has completed B.Sc degree. The respondents are relying on the Memo issued vide Govt. Memo No.80863/Service.G/A1/2005-1, G.A.D (Service.G), dated 06.08.2005 to reject her request for appointment on compassionate grounds. Hence, the present writ petition.
29
3. No counter affidavit is filed by the respondents till today and adjourning the matter for filing counter affidavit, again learned Government Pleader appearing for the respondents sought time for filing counter affidavit. It appears that the respondents did not choose to file counter affidavit and failed to comply with the Rule 12(1) of the Writ Proceedings Rules, 1977. Following the decision of erstwhile High Court of Andhra Pradesh in "J. Ramachandraiah Vs. Government of Andhra Pradesh and Others"1 this Court finds that the respondents violated the Rule 12 of the Writ Proceedings Rules, 1977. Therefore, this Court without expecting counter affidavit by the respondents, decided to dispose of the matter.
4. Heard learned counsel appearing for the petitioner and learned Government Pleader for Services-I appearing for the respondents.
5. Learned counsel placed a decision of a Division Bench in Commissioner of Police and Others v. K.Padmaja2 and also a recent judgment of a learned Single Judge in W.P.No.28931 of 2021 dated 20.01.2022 and urges that the Writ Petition deserves to be allowed, in the light of the above referred judgments.
6. Per contra, the learned Assistant Government Pleader submits that the case of the petitioner is not considered by the authorities as the petitioner is a married daughter, who is not dependent on her deceased mother and as such the proceedings 1 2012 SCC Online AP 730: (2012) 4 ALD 366 2 2013 (4) ALT 501 30 impugned in the Writ Petition cannot be found fault with. He submits that the cause of death of the petitioner's mother is not mentioned in the Death Certificate produced by the petitioner and therefore she is not entitled for the benefit. The learned Assistant Government Pleader also places reliance on the Memo No.1307/B/2021, dated 23.11.2021 issued by the Government of A.P. Department of Agriculture Joint Directors (PA Department), Vizianagaram and contends that after examining the proposals sent for compassionate appointment orders, the Government issued their Government Memo No.80863/ Service.G/A1/2005-1, G.A.D (Service.G), dated 06.08.2005, that a compassionate appointment will be made to the married daughter to look after the spouse of the deceased government employee. But, when the spouse of a Government employee is not alive, the intention to employ a married daughter does not work. The learned Assistant Government Pleader also places reliance on the judgment of the Hon'ble Supreme Court in Civil Appeal Nos.9280-9281 of 2014 in N.C.Santosh v. State of Karnataka and Others3. Accordingly, he prays for dismissal of the Writ Petition.
7. Considered arguments of both the learned counsel and perused the material on record. The only point that falls for consideration is, as to whether the petitioner is entitled for compassionate appointment and if so, the impugned orders are liable to be set aside?
3 (2020) 7 SCC 617 31
8. There is no dispute that the petitioner is the daughter of the deceased Government Employee. The family member Certificate dated 19.06.2021 and No-earning Member Certificate dated 19.07.2021 issued by the concerned Tahsildar, Vizianagaram, reveals the status of the petitioner as legal heir of the deceased and that the petitioner has no income from any source as her husband is an un-employee and she has depended upon her mother for her livelihood till her demise and that the petitioner is non-earning member.
9. The Government vide G.O.Ms.No.612, General Administration (SER-A) Department dated 30.10.1991 provided that where the deceased employee does not have any male child but leaves behind him/her, a married daughter and unmarried minor daughter, the choice of selecting one of them for appointment under the Social Security scheme shall be left to the spouse of the deceased. Thereafter, the Government vide G.O.Ms.No.350 dated 30.07.1999, clarified that when there is only a married daughter to the deceased Government employee without older or younger brothers or sisters and the spouse of the deceased Government employee is not willing to avail the compassionate appointment, such married daughter may be considered compassionate appointment, provided she is dependent on the deceased Government employee and subject to satisfying the conditions and instructions issued on the scheme from time to time.
32
10. The above said Government Order dated 30.07.1999 were considered by the Hon'ble Division Bench in K.Padmaja's case referred to supra. The Hon'ble Division Bench while dealing with the Writ Petition filed by the Department against the orders passed by the erstwhile A.P.A.T., in O.A.No.6938 of 2012, considered similar contentions advanced and dismissed the Writ Petition confirming the orders in favour of the applicant for compassionate appointment. In the said judgment, the Hon'ble Division Bench, inter alia, opined that even if the applicant is residing in a separate house, that by itself is not ground to reject the claim of the appointment. The Hon'ble Division Bench also held that merely because family pension is paid to the wife of the deceased, the same is not a ground to deprive the benefit of compassionate appointment under the scheme notified by the Government for the children of the deceased, who dies in harness.
11. In view of the above legal position, the contentions of the learned counsel for the petitioner deserves to be upheld and the submissions made by the learned Assistant Government Pleader are liable to be rejected.
12. In Ch.Damayanthi's v. APSRTC's case vide W.P.No.10340 of 2014, a learned Single Judge of this Court had extensively dealt with the matters pertaining to compassionate appointments visa-a-vis the claims of the married daughters and allowed the Writ Petition, inter alia, holding as follows:
"41. In the present case the deceased employee left behind his wife and the petitioner only. There are no brothers or sisters to the 33 petitioner only. There are no brothers or sisters to the petitioner. The claim of the mother of the petitioner for compassionate appointment was rejected. Now after demise of her father, it is the responsibility cast upon the petitioner to take care of her old aged and widow mother, as she is the only daughter to her parents and there is nobody to take care of her mother for her remaining life. Due to this reason also, the case of the petitioner has to be considered, besides, the petitioner and her husband not having any permanent source of income for their survival.
42. If the petitioner, who has to take care of her widowed mother, is not given compassionate appointment, the whole family will be pushed to indigenous condition and to penury and the core aim and object of the compassionate appointment scheme will be defeated. petitioner As such, this Court hold that the is entitled for compassionate appointment under the "Bread Winner Scheme".
Above referred judgments, in the considered opinion of this Court, applies to the facts of the present case.
13. Insofar as the judgment relied on by the learned Assistant Government Pleader in N.C.Santosh case referred to supra, the Hon'ble Supreme Court was dealing with compassionate appointments as provided in Karnataka Civil Services Rules, 1996. The Hon'ble Supreme Court in the said judgment inter alia, opined that the norms prevailing on the date of consideration of the application should be the basis for consideration of claim for compassionate appointment. The said judgment has no application to the facts of the present case.
14. It may not be out of place here to refer to a judgment in Bhuvaneswari V.Puranik4. The learned Judge while dealing with the object of compassionate appointments succinctly dealt with the legal position and allowed a Writ Petition, wherein a 4 2020 SCC Online Kar 3397 34 challenge was laid to Rule 2(1) (a) (i), Rule 2(1) (b) and Rule 3(2)
(i) (c) of the Karnataka Civil Services (Appointment on Compassionate Grounds) Rules, 1996, holding inter alia as follows:
"If the marital status of a son does not make any difference in Law to his entitlement for seeking appointment on compassionate grounds, the marital status of a daughter should make no difference, as the married daughter does not seize to be a part of the family and Law cannot make an assumption that married sons alone continue to be the part of the family."
15. In the aforementioned view of the matter, the impugned proceedings vide Memo dated 23.11.2021 in the Writ Petition is liable to be set aside.
16. Accordingly, the Writ Petition is allowed and the impugned proceedings vide Memo No.1307/B/2021, dated 23.11.2021 of the 3rd respondent is hereby set aside. The respondents are directed to consider the case of petitioner for compassionate appointment, in any suitable post, within a period of six (6) weeks from the date of receipt of a copy of this order. No costs.
As a sequel, interlocutory applications, if any pending, shall stand closed.
______________________________ DR. K. MANMADHA RAO, J.
Date : 18-08-2022 Gvl 35 36 HON'BLE DR. JUSTICE K. MANMADHA RAO WRIT PETITION No.23424 OF 2022 Date : 18.08.2022 Gvl