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 0]

Rajasthan High Court - Jodhpur

Aakash Prajapat vs State Of Rajasthan (2025:Rj-Jd:11588) on 27 February, 2025

[2025:RJ-JD:11588]

      HIGH COURT OF JUDICATURE FOR RAJASTHAN AT
                       JODHPUR

              S.B. Civil Writ Petition No. 13241/2021
 Aakash Prajapat S/o Adopted S/o Shri Madan Lal Prajapat,
 Aged About 23 Years, By Caste Prajapat, R/o House No. 65, C-
 Block, Sector-14, Tehsil Girwa, District Udaipur, Rajasthan.
                                                       ----Petitioner
                               Versus
 1.     State Of Rajasthan, Through The Secretary, Education
        Department, Government Of Rajasthan, Secretariat,
        Jaipur, Rajasthan.
 2.     The Joint Director, Department Of Elementary Education,
        Bikaner, Rajasthan.
 3.     The District Education Officer (Elementary), District
        Udaipur, Rajasthan.
                                                   ----Respondents

                              Connected with

                 S.B. Civil Writ Petition No. 9759/2020
Rajendra Kumar Sharma S/o Late Shri Heera Lal Sharma, Aged
About 35 Years, B/c Brahmin, R/o Village Post Bavlas, Tehsil
Rashmi, District Chittorgarh, Rajasthan.
                                                                    ----Petitioner
                                     Versus
1.       State Of Rajasthan, Through The Secretary, Education
         Department, Government Of Rajasthan,, Secretariat,
         Jaipur, Rajasthan.
2.       The Director, Department               Of     Elementary     Education,
         Bikaner, Rajasthan.
3.       The Additional Director (School Education),                     Udaipur
         Division, District Udaipur, Rajasthan.
4.       The District Education Officer, Chittorgarh, Rajasthan.
                                                                 ----Respondents

               S.B. Civil Writ Petition No. 3247/2021
Chhota Ram S/o Shri Rawata Ram, Aged About 38 Years, B/c
Harizan , R/o Harizan Colony , Tehsil Sanchore , Distt. Jalore ,
Rajasthan.
                                                       ----Petitioner
                                Versus
1.     State Of Rajasthan, Through The Secretary , Local Self
       Department , Government Of Rajasthan , Secretariat ,
       Jaipur , Rajasthan .
2.     The Executive Engineer, Nagar Palika , Sanchore , Distt.
       Jalore , Rajasthan.
                                                   ----Respondents




                     (Downloaded on 28/03/2025 at 09:23:38 PM)
 [2025:RJ-JD:11588]                    (2 of 7)                         [CW-9759/2020]



For Petitioner(s)           :    Mr. Manish Patel
                                 Ms. Nandipna Gehlot
                                 Mr. Rishabh Tayal
For Respondent(s)           :    Mr. Kamlesh Sharma.



               HON'BLE MR. JUSTICE ARUN MONGA

                                Order (Oral)

27/02/2025

1.    Vide this common order, the aforesaid bunch is being

disposed of together as both the facts and the issue involved

therein is similar.

2.    Illustratively, for the sake of brevity, facts are being taken

from S.B. Civil Writ Petition No.13241/2021. Petitioner herein,

inter-alia, seeks issuance of appropriate writ, order and/or

direction commanding the respondents to consider his application

for grant of compassionate appointment on the post of LDC owing

to death of his father in harness.

3.    Petitioner claim to be an adopted son of deceased Shri

Madan Lal Prajapat, who served as a Class IV employee at

Government       Primary    School       in      Sundervas,       District   Udaipur.

Petitioner's adoptive father passed away in 2016. He applied for

compassionate appointment for the post of LDC in accordance

with the Rajasthan Compassionate Appointment of Dependents of

Deceased Government Servants Rules, 1996 ("Rules of 1996").

However, despite being fully qualified and eligible for appointment

under the provisions of the Rules of 1996, petitioner's application

was rejected by respondent No. 3 vide an order dated 10.08.2021

on the ground that the adoption deed was not in accordance with



                      (Downloaded on 28/03/2025 at 09:23:38 PM)
 [2025:RJ-JD:11588]                         (3 of 7)                             [CW-9759/2020]



the   provisions      of     Section       10     of    the     Hindu       Adoption     and

Maintenance Act, 1956. Hence this petition.

4.    In the aforesaid backdrop, I have heard the rival contentions

and perused the case file.

5.    Learned        counsel       for    the     petitioners          relies   on   various

judgments, which are as below :-
     1.    Mohan Singh Bhati Vs. State of Rajasthan
     (SBCWP No.9943/2022), decided on 11.08.2023;
     2.    Ronak Joshi Vs. State of Rajasthan (SBCWP
     No.8556/2020), decided on 02.09.2022;
     3.    Jay Kumar vs. The Bihar State Electricity Board
     (Letter Patent Appeal No.866/2005 in Civil Writ
     Jurisdiction Case    No.6844/2005),    decided     on
     04.08.2015.

6.    First and foremost, reference may be had to the pointed

stand taken in the reply filed by the respondents. Relevant thereof

is reproduced herein below:-

        "2.     That the averments made in para no.2 of the writ petition are
        matter of record and same are not admitted. It is denied that petitioner
        is adopted son of Madan Lal Prajapat as there is no Adoption deed as
        per Section 10 of Hindu Adoption and Maintenance Act, 1956 and in
        all the educational documents, the name of biological father has been
        mentioned, therefore, the petitioner cannot be said to be adopted son of
        late Madan Lal Prajapat.
        3.      That the averments made in para no.3 of the writ petition are
        not admitted and same are denied. As stated above, there is no
        Adoption deed as per Section 10 of Hindu Adoption and Maintenance
        Act, 1956 and in all the educational documents, the name of biological
        father has been mentioned, therefore, the petitioner cannot be said to
        be adopted son of late Madan lal Prajapat and thus, he is not entitled
        for compassionate appointment under the Rules of 1996.
        xxxx xxxx xxxx xxxx xxxx xxxx
        8.      That in reply to para no.8 of the writ petition, it is submitted
        that the petitioner does not fall within the definition of dependent as
        there is no adoption deed under Section 10 of the Act of 1956 showing
        that the petitioner is the adopted son of late employee, therefore, his
        application for compassionate appointment was not considered. As
        stated above, 'Dependant' means a spouse, son, unmarried or widowed
        daughter, adopted son/adopted unmarried daughter, legally adopted by
        the deceased Government servant during his/her life time and who
        were wholly dependent on the deceased Government servant at the
        time of his/her death. Since the petitioner is not legally adopted son of
        deceased employee, he is not entitled for appointment on
        compassionate ground."

7.    Having gone through the judgments ibid, I am in agreement

with the proposition of law laid down therein, however, since the

                           (Downloaded on 28/03/2025 at 09:23:38 PM)
 [2025:RJ-JD:11588]                      (4 of 7)                     [CW-9759/2020]


disputed facts are involved in the present petitions, which cannot

be resolved through extra ordinary writ jurisdiction and evidence

is required to be adduced by the respective parties, I find no

grounds to interfere.

8.    Reference may, in this regard, be had to a judgment titled

Narendra Singh Vs. State of Rajasthan & Ors. : S.B. Civil

Writ Petition No. 12002/2023, decided on 02.05.2024, which

too, coincidentally was rendered by me. Relevant thereof is

extracted hereinbelow:-

             "6. I have seen the judgment rendered in Mohan Singh Bhati
      (ibid). I am of the view that it is per incurium in view of the clear
      provision explained by the Division Bench of this Court at Jaipur
      Bench in the case of Kumari Vinita Sharma Vs. Union of India &
      Ors., decided on 15.01.2014 read with the judgment of the Supreme
      Court rendered in the case of Atluri Brahmanandam (D) Thr. LRs
      Vs. Anne Sai Bapuji [AIR 2011 SC 545]. In any case, the Division
      Bench view taken in Kumari Vinita Sharma judgment has to take
      precedence over that of the Single Bench judgment in Mohan Singh
      Bhati.
      7.     In the case of Kumari Vinita Sharma (ibid), it was held as
      under:-

             "11. In the instant case, apart from the adoption deed,
             which the petitioner claimed to have been registered
             (much before the death of the Government employee)
             the petitioner, in succession got all the retiral dues of
             late Government employee and there was no other
             person dependent upon the deceased employee except
             the petitioner, in view of the principles laid down by
             the Apex Court one cannot claim compassionate
             appointment in due course of time or after the crisis is
             over, in the instant case as well, when the petitioner
             additionally got all retiral dues of the late
             Government employee, in succession and no other
             family member was dependent upon the deceased
             employee, at least, she cannot be said to be under
             financial crunch or distress even at the relevant point
             of time when she approached to the Tribunal for
             seeking compassionate appointment and apart from it,
             the petitioner for the first time approached by filing of
             original application in the later part of 2004 after two
             years of the death of the deceased employee which
             took place in February, 2002, and in our considered
             view as well, when the compassionate appointment
             cannot be claimed as a matter of right and sufficient
             means were available with the petitioner being an

                        (Downloaded on 28/03/2025 at 09:23:38 PM)
 [2025:RJ-JD:11588]                      (5 of 7)                        [CW-9759/2020]


             adopted daughter of the deceased-employee, as
             alleged and as regards Sec. 16 of the Act, 1956 has
             not been looked into by the Tribunal, suffice it to say
             that Sec.10 (4) of the Act, 1956 ordinarily debars an
             incumbent to take in adoption a child who have
             crossed the age of 15 years and indisputably, the
             petitioner was 25 years of age and from the material
             which has come on record even before this Court
             regarding the customs and usage prevalent in the
             society/community of the petitioner, we too are not
             satisfied and merely because it was a registered
             adoption deed, no presumption could be drawn that
             may be helpful for the petitioner to seek
             compassionate appointment."

            In the case of Atluri Brahmanandam (D) Thr. LRs (ibid),
      Hon'ble the Supreme Court has held as under:-

             "12. We are concerned for the purpose of this case
             with clause (iv) of Section 10 which provides that a
             person to be adopted should not have completed the
             age of 15 years. But there is also an exception
             provided therein to the aforesaid required
             qualification which provides that if there is a custom
             or usage applicable to the parties permitting persons
             who have completed the age of 15 years being taken
             in adoption, such a person could also be validly
             adopted. On the other hand, the effect and the
             implication of Section 16 of the Act is that if there is
             any document purporting to record an adoption made
             and is signed by the person giving as well the person
             taking the child in adoption is registered under any
             law for the time being in force and if it is produced in
             any Court, the Court would presume that the adoption
             has been made in compliance of the provisions of the
             Act unless and until it is disproved.

             13. There is no denial of the fact in the present case
             that the respondent was more than 15 years of age at
             the time of his adoption. But the respondent has relied
             upon the exception provided in section 10 (iv) and has
             proved by leading cogent and reliable evidence like
             Ex. A-8 that there is a custom in the "Kamma"
             community of Andhra Pradesh for adoption of a boy
             even above the age of 15 years. Therefore, the
             aforesaid exception which is engrafted in the same
             part of the provision of Section 10 of the Act was
             satisfied. Since the aforesaid custom and aforesaid
             adoption was also recorded in a registered deed of
             adoption, the Court has to presume that the adoption
             has been made in compliance with the provisions of
             the Act, since the respondent has utterly failed to
             challenge the said evidence and also to disprove the
             aforesaid adoption."




                        (Downloaded on 28/03/2025 at 09:23:38 PM)
 [2025:RJ-JD:11588]                      (6 of 7)                      [CW-9759/2020]


      8.     The aforesaid two judgments were not brought to the notice of
      the learned Single Judge while deciding the case of Mohan Singh
      Bhati (ibid). The said Single Bench judgment in Mohan Singh Bhati,
      therefore, cannot be applied to the facts of the present case where the
      conceded position is that at the time of adoption, petitioner was of 18
      years, which is in direct conflict with the statutory requirement
      provided in Section 10(4) of the Act of 1956. For ready reference,
      Section 10(iv) is reproduced hereunder:-

             "10. Persons who may be adopted.--
             No person shall be capable of being taken in adoption
             unless the following conditions are fulfilled, namely:
             --
             (i)    xxx xxx;
             (ii)   xxx xxx;
             (iii) xxx xxx;

(iv) he or she has not completed the age of fifteen years, unless there is a custom or usage applicable to the parties which permits persons who have completed the age of fifteen years being taken in adoption."

9. The aforesaid Section has to be read homogeneously with Section 16. No doubt, under Section 16, presumption has been envisaged in favour of the biological parents but the said presumption has to be in compliance with the requirement of Section 10(iv) ibid.

10. In the present case, it is borne out from the certificate of the petitioner (Annex.1) that he was aged 18 years at the time of his adoption on 13.12.2013. It is not even the case of the petitioner that there is certain special custom, which permits adoption of a child regardless of his age so s to seek applicability of Atluri Brahmanandam (D) Thr. LRs judgment, ibid.

11. In view thereof, there is no ground to interfere.

12. Dismissed accordingly."

9. Trite it may sound that the benevolence policy of the State is intended to provide immediate succor to the family of the sole earning member who dies in harness, so that the family can be saved from starvation, sheer penury and the unforeseen financial calamity with which it is visited.

10. Furthermore, it is evident that the petitioners have failed to establish the validity of their respective adoptions under Section 10 of the Act of 1956. Consequently, they do not qualify as a 'dependent' under the Rules of 1996 and are not entitled to compassionate appointment.

(Downloaded on 28/03/2025 at 09:23:38 PM)

[2025:RJ-JD:11588] (7 of 7) [CW-9759/2020]

11. That apart, source of compassionate appointment cannot be treated as a reservation. It is not an alternative route for appointment by way of backdoor entry at the cost of a competent candidate being denied the job in question.

12. Being so, the petitions are accordingly dismissed with liberty to seek remedy to establish the adoption in accordance with law, including filing of the civil suit, if so advised.

13. Pending application(s), if any, stand disposed of.

(ARUN MONGA),J 99 to 101-DhananjayS/Rmathur-

                                   Whether fit for reporting :      Yes     /       No.




                                                                 (Downloaded on 28/03/2025 at 09:23:38 PM)




Powered by TCPDF (www.tcpdf.org)