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 1, Cited by 1287]

Supreme Court - Daily Orders

The Govt. Of India vs P. Venkatesh on 1 March, 2019

Equivalent citations: AIRONLINE 2019 SC 363, (2019) 162 FACLR 776, (2019) 2 ALL WC 1779, (2019) 2 ESC 388, (2019) 2 PAT LJR 169, (2019) 2 SCT 173, (2019) 3 LAB LN 286, (2019) 8 SCALE 544, 2019 (9) ADJ 24 NOC

Bench: D.Y. Chandrachud, Hemant Gupta

                                                           1

                                                                              REPORTABLE

                                         IN THE SUPREME COURT OF INDIA
                                          CIVIL APPELLATE JURISDICTION

                                          CIVIL APPEAL NO.2425 OF 2019
                                           (@ SLP(C) No.5810 of 2017)

                         THE GOVT. OF INDIA     & ANR.                             APPELLANT(s)

                                                         VERSUS

                         P. VENKATESH                                              RESPONDENT(s)



                                                  J U D G M E N T

Dr Dhananjaya Y Chandrachud, J Leave granted.

A Division Bench of the High Court of Judicature at Madras, by its judgment dated 9 August 2016, issued a mandamus, while setting aside the order of the Central Administrative Tribunal, and directed the appellants to grant appointment on a compassionate basis to the respondent within a period of three months from the date of the order.

The father of the respondent, who was working in the Union Ministry of Information and Broadcasting, died on 25 May 1996. The widow of the deceased employee made a representation for compassionate appointment. On 3 January 1997, the representation submitted by her was Signature Not Verified Digitally signed by SANJAY KUMAR Date: 2019.03.06 rejected. Thereafter, a fresh representation was made, 17:00:13 IST Reason: which was considered and rejected in the Minutes of a Meeting held on 1 July 1999, which considered similar 2 requests by several other employees.

In 2007, the respondent initiated proceedings1 before the Madras Bench of the Central Administrative Tribunal. The Tribunal, by its order dated 26 June 2007, directed the appellants to consider the representation of the respondent dated 14 February 2006 by a speaking order. The OA was disposed of. Accordingly, on 13 November 2007, a speaking order was passed rejecting the representation.

The respondent then filed another OA2 before the Tribunal on which an order was passed on 16 March 2011 directing the appellants to dispose of the representation after re-consideration. Again, when the claim for compassionate appointment was rejected on 25 August 2011, the respondent moved the Tribunal in a third OA3. The Tribunal dismissed the OA by an order dated 30 April 2013, holding that the claimant was not eligible under the Scheme4 under which the maximum period for which the name of a candidate for compassionate appointment could be kept for consideration was three years.

Following the order of the Tribunal, the respondent filed a Writ Petition before the High Court in which the impugned order has been passed, setting aside the judgment of the Tribunal and granting a mandamus for 1 OA 430 of 2007 2 OA 1389 of 2010 3 OA 183 of 2012 4 DOP&T OM No.14014/3/2011 – ESST(D) dated 26.07.2012 3 appointment on a compassionate basis. The High Court observed, after perusing the record, that though the representation had been rejected on the ground that the elder brother of the respondent was gainfully employed, as a matter of fact, his salary certificate indicated that he was working on a daily wage basis.

We have heard Ms. Madhavi Divan, learned Additional Solicitor General appearing on behalf of the appellants and Mr. Aravindh S., learned counsel appearing on behalf of the respondent.

The primary difficulty in accepting the line of submissions, which weighed with the High Court, and were reiterated on behalf of the respondent in these proceedings, is simply this: Compassionate appointment, it is well-settled, is intended to enable the family of a deceased employee to tide over the crisis which is caused as a result of the death of an employee, while in harness. The essence of the claim lies in the immediacy of the need. If the facts of the present case are seen, it is evident that even the first recourse to the Central Administrative Tribunal was in 2007, nearly eleven years after the death of the employee. In the meantime, the first set of representations had been rejected on 3 January 1997. The Tribunal, unfortunately, passed a succession of orders calling upon the appellants to consider and then re-consider the representations for compassionate appointment. After the Union Ministry of 4 Information and Broadcasting rejected the representation on 13 November 2007, it was only in 2010 that the Tribunal was moved again, with the same result. These successive orders of Tribunal for re-consideration of the representation cannot obliterate the effect of the initial delay in moving the Tribunal for compassionate appointment over a decade after the death of the deceased employee. This ‘dispose of the representation’ mantra is increasingly permeating the judicial process in the High Courts and the Tribunals. Such orders may make for a quick or easy disposal of cases in overburdened adjudicatory institutions. But, they do no service to the cause of justice. The litigant is back again before the Court, as this case shows, having incurred attendant costs and suffered delays of the legal process. This would have been obviated by calling for a counter in the first instance, thereby resulting in finality to the dispute. By the time, the High Court issued its direction on 9 August 2016, nearly twenty one years had elapsed since the date of the death of the employee.

In Umesh Kumar Nagpal Vs. State of Haryana5, this Court held thus:

“2...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. What is further,

5 (1994) 4 SCC 138 5 mere death of an employee in harness does not entitle his family to such source of livelihood. The Government or the public authority concerned has to examine the financial condition of the family of the deceased, and it is only if it is satisfied, that but for the provision of employment, the family will not be able to meet the crisis that a job is to be offered to the eligible member of the family. The posts in Classes III and IV are the lowest posts in non- manual and manual categories and hence they alone can be offered on compassionate grounds, the object being to relieve the family, of the financial destitution and to help it get over the emergency.” Bearing in mind the above principles, this Court held:

“6. For these very reasons, the compassionate employment cannot be granted after a lapse of a reasonable period which must be specified in the rules. The consideration for such employment is not a vested right which can be exercised at any time in future. The object being to enable the family to get over the financial crisis which it faces at the time of the death of the sole breadwinner, the compassionate employment cannot be claimed and offered whatever the lapse of time and after the crisis is over.” The recourse to the Tribunal suffered from a delay of over a decade in the first instance. This staleness of the claim took away the very basis of providing companssionate appointment. The claim was liable to be rejected on that ground and ought to have been so rejected. The judgment of the High Court is unsustainable.
We accordingly allow the appeal and set aside the impugned judgment and order of the High Court. In 6 consequence, we affirm the judgment of the Tribunal dismissing the Original Application. There shall be no order as to costs.
.............................J. (DR DHANANJAYA Y CHANDRACHUD) .............................J. (HEMANT GUPTA) NEW DELHI MARCH 01, 2019 7 ITEM NO.54 COURT NO.12 SECTION XII S U P R E M E C O U R T O F I N D I A RECORD OF PROCEEDINGS CIVIL APPEAL NO.2425 OF 2019 (@ SLP(C) No.5810 of 2017) THE GOVT. OF INDIA & ANR. APPELLANT(s) VERSUS P. VENKATESH RESPONDENT(s) Date : 01-03-2019 This appeal was called on for hearing today. CORAM :
HON'BLE DR. JUSTICE D.Y. CHANDRACHUD HON'BLE MR. JUSTICE HEMANT GUPTA For Petitioner(s) Ms. Madhavi Divan, ASG Ms. Uttara Babbar, Adv.
Mr. Dhruv Pall, Adv.
Ms. Bhavana Duhoon, Adv.
Mr. Gurmeet Singh Makker, AOR For Respondent(s) Mr. Aravindh S., AOR UPON hearing the counsel the Court made the following O R D E R Leave granted.
The appeal is allowed in terms of the signed reportable judgment. There shall be no order as to costs.
Pending application, if any, stands disposed of.



          (SANJAY KUMAR-I)                    (SAROJ KUMARI GAUR)
             AR-CUM-PS                           COURT MASTER
(Signed reportable judgment is placed on the file)