Allahabad High Court
Amit Kumar Singh vs State Of U.P. And Ors. on 5 November, 2004
Equivalent citations: (2005)1UPLBEC407
Author: Vineet Saran
Bench: Vineet Saran
JUDGMENT Vineet Saran, J.
1. The father of the petitioner was Senior Clerk (a Class III post) in Nagar Panchayat, Phoolpur, Azamgarh. He died-in-haraess on 20.7.1998. The petitioner thereafter applied for appointment on compassionate ground under the Dying-in-Harness Rules, 1974. By an order dated 13.12.1999 the petitioner was given appointment on a Class IV post as Peon in Nagar Panchayat Phoolpur, Azamgarh. The petitioner now claims that since he is qualified for being appointed on a Class III post, which was not vacant at the time when he was given appointment on compassionate ground in the year 1999 and has now fallen vacant on 10.12.2003, he should be adjusted on such Class III post. In support of his contention he relies on a Government Order dated 28.5.2004 wherein in Paragraph 3 it has been stated that the dependents of the employee who die-in-harness should not be appointed on a higher post than that on which the deceased employee was working. According to the petitioner the dependent of an employee thus ought to be given employment on such post on which the deceased employee was working if he has the requisite qualifications for appointment on such post. He thus contends that since the petitioner has the requisite qualification for appointment on a Class III post, he should be adjusted on such post which has now fallen vacant.
2. Having heard learned Counsel for the petitioner as well as learned Standing Counsel appearing for the State-Respondents and considering the facts and circumstances of this case, I do not find that the petitioner is entitled to the reliefs claimed in this writ petition.
3. The appointment on compassionate ground is given to tide away the sudden financial crisis which is suffered by the family members on account of death of the sole bread earner. Once such appointment has already been offered to, and accepted by, the dependent of such deceased employee, the purpose of giving such appointment on compassionate ground is achieved. Appointment on compassionate ground cannot be treated as an alternate source of recruitment or employment. Such appointment is provided for a specific purpose which is to give immediate financial relief to the family members of the deceased employee.
4. Following the decision of the Apex Court in State of Rajasthan v. Umrao Singh, 1994 (6) SCC 560, a Division Bench of this Court in the case of Dinesh Chandra Sharma v. District Inspector of Schools, Meerut, (2000) 3 UPLBEC 2522, has held that no person is entitled to claim the benefit of Dying-in-Harness Rules more than once. In the present case, admittedly there was no Class III post vacant at the time when appointment had been given to the petitioner on a Class IV post. The petitioner having once accepted such appointment on compassionate ground, cannot now after more than four years claim adjustment on a Class III post when it later falls vacant. The law does not provide for a person to be given the benefit of compassionate appointment more than once. As such no mandamus can be issued to the respondent authorities directing them to provide employment to the petitioner on a Class III post when it falls vacant after four years of the petitioner having already availed the benefit of appointment under the Dying-in-Harness Rules. He would be entitled to promotion on such post, in accordance with law, or else if the post is to be filled up by direct recruitment, he can compete with other candidates and seek such appointment if he is otherwise found eligible and entitled for such appointment.
5. The Government Order dated 28.5.2004 would also not help the petitioner. It only provides that compassionate appointment should not be given on a higher post than the one on which the deceased employee was working. The same cannot be interpreted to mean that such an appointment should necessarily be made on a post equivalent to the one on which the deceased employee was working. Since the same only provides that such appointment cannot be given on a higher post, it would not mean that the dependent cannot be given appointment on a lower post. In the present case, the petitioner was offered appointment on a Class IV post and on his acceptance of the same, his claim for appointment under the Dying-in-Harness Rules stood exhausted. In the absence of any provision for re-considering his claim for appointment on a higher post when it falls vacant, in my view, the relief for adjustment on a Class III post after already having once availed the benefit of appointment on compassionate ground, cannot now be granted.
6. The writ petition is, accordingly, dismissed. No order as to cost.