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 29, Cited by 0]

Madhya Pradesh High Court

Neelesh Pauranik vs The State Of Madhya Pradesh on 22 November, 2024

Author: Vishal Mishra

Bench: Vishal Mishra

          NEUTRAL CITATION NO. 2024:MPHC-JBP:57391




                                                                  1                                   WP-8182-2020
                                IN    THE       HIGH COURT OF MADHYA PRADESH
                                                      AT JABALPUR
                                                           BEFORE
                                             HON'BLE SHRI JUSTICE VISHAL MISHRA
                                                  ON THE 22nd OF NOVEMBER, 2024
                                                   WRIT PETITION No. 8182 of 2020
                                                   NEELESH PAURANIK
                                                         Versus
                                       THE STATE OF MADHYA PRADESH AND OTHERS
                           Appearance:
                                Shri Siddharth Gulatee - Advocate for petitioner.
                                Shri Prabhanshu Shukla - Government Advocate for respondents/State.

                                                                      ORDER

This petition has been filed challenging the order dated 05.03.2020 (Annexure P/9) passed by the District Education Officer Chhatarpur, District Chhatarpur (M.P.) whereby application filed by the petitioner seeking compassionate appointment was rejected.

2. It is the case of the petitioner that his father was appointed in regular establishment on the post of Peon and posted at Government Girls Higher Secondary School, Bada Malhera District Chhatarpur (M.P.). During the service period, petitioner's father expired on 21.01.2019 leaving behind his wife, mother, three sons and a daughter. The petitioner and his family were dependant upon petitioner's father having no source of income, therefore, he applied for grant of compassionate appointment being eligible to hold the post in question. The family resolved for grant of compassionate appointment to the petitioner and gave their consent. The affidavits to the aforesaid effect have been filed along with the application by the petitioner.

Signature Not Verified Signed by: VINOD VISHWAKARMA Signing time: 27-11-2024 11:41:51

NEUTRAL CITATION NO. 2024:MPHC-JBP:57391 2 WP-8182-2020 On due consideration of his application, the authorities rejected his claim vide order dated 19.11.2019 for the reason that during the character verification of the petitioner, it was found that criminal cases have been registered against him and he is not found fit for government service on compassionate ground. However, the petitioner has disclosed the fact regarding registration of criminal cases against him in the application.

3. It is his case that the petitioner has not been convicted in any of the cases and has been honourably acquitted in the criminal cases registered against him. He preferred a writ petition challenging the said order being WP No.27132 of 2019 which was decided vide order dated 08.01.2020 and the order passed by the authorities was quashed and the District Education Officer was directed to consider the claim of the petitioner for grant of compassionate appointment considering the fact of his acquittal. In pursuance to the same, the petitioner submitted the copy of the order before the authorities on 08.01.2020 along with the copy of judgment of acquittal. However, without considering the fact that the petitioner has honourably been acquitted of the offences registered against him, the authorities have again passed the impugned order dated 05.03.2020 rejecting his claim for compassionate appointment. Therefore, the present petition has been filed.

4. The main ground for challenging the impugned order is that the cases which have been registered against the petitioner are for minor offences and in some cases he has been acquitted based upon the compromise entered into between the parties. In only one case, the offence for moral turpitude was registered against him. The petitioner has not suppressed anything from the Signature Not Verified Signed by: VINOD VISHWAKARMA Signing time: 27-11-2024 11:41:51 NEUTRAL CITATION NO. 2024:MPHC-JBP:57391 3 WP-8182-2020 respondent-authorities and has fairly disclosed that he has been acquitted in all cases. It is further argued that it is not a regular recruitment to the post in question rather the petitioner is asking for grant of compassionate appointment in lieu of his father's services. Therefore, the authorities should have considered the petitioner's case liberally looking to the pathetic condition of the family.

5. Per contra, counsel appearing for the State has vehemently opposed the contentions and supported the impugned order.

6. By filing the return, the State authorities have pointed out that after order passed in the writ petition in the earlier round, the case of the petitioner was again taken note of for consideration. It was found that three criminal cases were registered against the petitioner. The first case was registered at Crime No.307 of 2007 for the offences punishable under Sections 341, 323, 506 of IPC read with Section 3(1)(x) of the SC/ST Act. He was acquitted on the basis of compromise vide order dated 19.06.2009. The second case was registered at Crime No.132 of 2008 for the offences punishable under Sections 323, 294, 324, 506B and 334 of IPC. In the aforesaid case, the petitioner has been acquitted on the basis of compromise vide order dated 01.08.2008. The third case was registered at Crime No.52 of 2014 for the offences punishable under Sections 323, 294, 353, 332 and 506 of IPC in which he has been acquitted on the basis of compromise vide order dated 05.10.2017. Thus, it is clear that in all three cases, the petitioner has been acquitted on the basis of compromise.

7. It is submitted that the offence punishable under Section 3(1)(x) of SC/ Signature Not Verified Signed by: VINOD VISHWAKARMA Signing time: 27-11-2024 11:41:51 NEUTRAL CITATION NO. 2024:MPHC-JBP:57391 4 WP-8182-2020 ST Act and Section 353 and 332 of the IPC involves moral turpitude. Merely the acquittal of the petitioner based upon the compromise does not grant any right to the petitioner to ask for appointment rather it is the domain of the employer to consider the criminal antecedents of the candidate like petitioner for grant of compassionate appointment. Placing reliance upon the judgment passed by the Hon'ble Supreme Court in the case of Avtar Singh vs Union of India reported in (2016) 8 SCC 471 as well as by the Full Bench of this Court in the case of Ashutosh Pawar vs High Court of M.P. & another reported in 2018 (2) MPLJ 419, State counsel has prayed for dismissal of the writ petition. He has further brought to the notice of this Court an order passed by the coordinate Bench of this Court passed in the case of Deepak Vishnoi vs State of Madhya Pradesh : WP No.20686 of 2023 decided on 22.08.2023 wherein relying upon the judgments passed by the Hon'ble Supreme Court in the cases of Avatar Singh (supra) as well as Ashutosh Pawar (supra) and several other judgments, the coordinate Bench was pleased to dismiss the writ petition. It is argued that the case of the petitioner is identical to the case of Deepak Vishnoi (supra). Therefore, the authorities were well justified in passing the impugned order. Hence, no indulgence is warranted.

8. Heard the learned counsels for the parties and perused the record.

9. The record indicates that the petitioner's father was working as a Peon in Government Girls Higher Secondary School, Bada Malhera and died in harness on 21.01.2019. On the death of his father in harness, the petitioner made an application for his appointment on compassionate grounds to the Signature Not Verified Signed by: VINOD VISHWAKARMA Signing time: 27-11-2024 11:41:51 NEUTRAL CITATION NO. 2024:MPHC-JBP:57391 5 WP-8182-2020 post in question. On 19.11.2019, the authorities rejected the application in terms of Annexure P/5. Aggrieved, he filed a petition being WP No.27132 of 2019 which was disposed of on 08.01.2020 in the following terms :

"The petitioner is also directed to place a copy of the order passed by the Court acquitting him, before the respondent authority. If the same is done, the authority shall consider and decide the petitioner's claim within a period of ninety days from the date of submitting the copy of said order along with certified copy of this order, in accordance with law. Consequently, t he order impugned dated 19.11.2019 (Annexure-P/5) stands set- aside.
With the aforesaid directions, the petition is disposed of."

10. Thereafter, the case of the petitioner was again considered in detail and was rejected by the authorities vide impugned order dated 05.03.2020, a copy of which is Annexure 9 to the writ petition. Apart from the admitted position, the record further indicates that three criminal cases were registered against the petitioner i.e. (i) Crime No.307 of 2007 for the offences punishable under Sections 341, 323, 506 of IPC read with Section 3(1)(x) of the SC/ST Act; (ii) Crime No.132 of 2008 for the offences punishable under Sections 323, 294, 324, 506B and 334 of IPC and (iii) Crime No.52 of 2014 for the offences punishable under Sections 323, 294, 353, 332 and 506 of IPC. After passing of the order in the earlier round of litigation, the authorities have reconsidered the case of the petitioner and on reconsideration, it has been found that the petitioner has been acquitted in all three cases based upon the compromise and the offences under Section 3(1)

(x) of the SC/ST Act and under Sections 353 and 332 of IPC involve moral turpitude. There is no dispute to the proposition that the petitioner has been Signature Not Verified Signed by: VINOD VISHWAKARMA Signing time: 27-11-2024 11:41:51 NEUTRAL CITATION NO. 2024:MPHC-JBP:57391 6 WP-8182-2020 acquitted based upon compromise in all three cases. Mere declaration that the petitioner has been acquitted in all cases does not give indefeasible right to the petitioner for consideration of his case for grant of compassionate appointment.

11. The order of Hon'ble Supreme Court in the case of Avtar Singh (supra) in paragraph 38 has considered the aforesaid aspect and has held as under :-

"38.1 Information given to the employer by a candidate as to conviction, acquittal or arrest, or pendency of a criminal case, whether before or after entering into service must be true and there should be no suppression or false mention of required information. 38.2. While passing order of termination of services or cancellation of candidature for giving false information, the employer may take notice of special circumstances of the case, if any, while giving such information. 38.3. The employer shall take into consideration the Government orders/instructions/rules, applicable to the employee, at the time of taking the decision. 38.4. In case there is suppression or false information of involvement in a criminal case where conviction or acquittal had already been recorded before filling of the application/ verification form and such fact later comes to knowledge of employer, any of the following recourse appropriate to the case may be adopted:
38.4.1. In a case trivial in nature in which conviction had been recorded, such as shouting slogans at young age or for a petty offence which if disclosed would not have rendered an incumbent unfit for post in question, the employer may, in its discretion, ignore such suppression of fact or false information by condoning the lapse.
38.4.2 Where conviction has been recorded in case which is not trivial in nature, employer may cancel candidature or terminate services of the employee. 38.4.3 If acquittal had already been recorded in a case involving moral turpitude or offence of heinous/serious nature, on technical ground and it is not a case of clean acquittal, or benefit of reasonable doubt has been given, the employer may consider all relevant facts available as to antecedents, and may take appropriate decision as to the continuance of the employee.
38.5. In a case where the employee has made declaration truthfully of a concluded criminal case, the Signature Not Verified Signed by: VINOD VISHWAKARMA Signing time: 27-11-2024 11:41:51 NEUTRAL CITATION NO. 2024:MPHC-JBP:57391 7 WP-8182-2020 employer still has the right to consider antecedents, and cannot be compelled to appoint the candidate. 38.6. In case when fact has been truthfully declared in character verification form regarding pendency of a criminal case of trivial nature, employer, in facts and circumstances of the case, in its discretion may appoint the candidate subject to decision of such case. 38.7. In a case of deliberate suppression of fact with respect to multiple pending cases such false information by itself will assume significance and an employer may pass appropriate order cancelling candidature or terminating services as appointment of a person against whom multiple criminal cases were pending may not be proper.
38.8. If criminal case was pending but not known to the candidate at the time of filling the form, still it may have adverse impact and the appointing authority would take decision after considering the seriousness of the crime. 38.9. In case the employee is confirmed in service, holding Departmental enquiry would be necessary before passing order of termination/removal or dismissal on the ground of suppression or submitting false information in verification form. 38.10. For determining suppression or false information attestation/verification form has to be specific, not vague. Only such information which was required to be specifically mentioned has to be disclosed. If information not asked for but is relevant comes to knowledge of the employer the same can be considered in an objective manner while addressing the question of fitness. However, in such cases action cannot be taken on basis of suppression or submitting false information as to a fact which was not even asked for.
38.11. Before a person is held guilty of suppressio veri or suggestio falsi, knowledge of the fact must be attributable to him."

12. The similar proposition was considered by the Hon'ble Supreme Court in the case of State of Madhya Pradesh and Others vs Abhijit Singh Pawar reported in (2018) 18 SCC 733 wherein it is observed as under :-

''13. In Avtar Singh (supra), though this Court was principally concerned with the question as to non- disclosure or wrong disclosure of information, it was observed in paragraph 38.5 that even in cases where a truthful disclosure about a concluded case was made, the employer would still have a right to consider antecedents of the candidate and could not be Signature Not Verified Signed by: VINOD VISHWAKARMA Signing time: 27-11-2024 11:41:51 NEUTRAL CITATION NO. 2024:MPHC-JBP:57391 8 WP-8182-2020 compelled to appoint such candidate.
14. In the present case, as on the date when the respondent had applied, a criminal case was pending against him. Compromise was entered into only after an affidavit disclosing such pendency was filed. On the issue of compounding of offences and the effect of acquittal under Section 320(8) of Cr.P.C., the law declared by this Court in Mehar Singh (supra), specially in paragraphs 34 and 35 completely concludes the issue.

Even after the disclosure is made by a candidate, the employer would be well within his rights to consider the antecedents and the suitability of the candidate. While so considering, the employer can certainly take into account the job profile for which the selection is undertaken, the severity of the charges levelled against the candidate and whether the acquittal in question was an honourable acquittal or was merely on the ground of benefit of doubt or as a result of composition.

15. The reliance placed by Mr. Dave, learned Amicus Curiae on the decision of this Court in Mohammed Imran (supra) is not quite correct and said decision cannot be of any assistance to the respondent. In para 5 of said decision, this Court had found that the only allegation against the appellant therein was that he was travelling in an auto-rickshaw which was following the auto-rickshaw in which the prime accused, who was charged under Section 376 IPC, was travelling with the prosecutrix in question and that all the accused were acquitted as the prosecutrix did not support the allegation. The decision in Mohammed Imran (supra) thus turned on individual facts and cannot in any way be said to have departed from the line of decisions rendered by this Court in Mehar Singh (supra), Parvez Khan (supra) and Pradeep Kumar (supra).

16. We must observe at this stage that there is nothing on record to suggest that the decision taken by the concerned authorities in rejecting the candidature of the respondent was in any way actuated by mala fides or suffered on any other count. The decision on the question of suitability of the respondent, in our considered view, was absolutely correct and did not call for any interference. We, therefore, allow this appeal, set aside the decisions rendered by the Single Judge as Signature Not Verified Signed by: VINOD VISHWAKARMA Signing time: 27-11-2024 11:41:51 NEUTRAL CITATION NO. 2024:MPHC-JBP:57391 9 WP-8182-2020 well as by the Division Bench and dismiss Writ Petition No.9412 of 2013 preferred by the respondent. No costs.''

13. The Hon'ble Supreme Court in the case of Mohd. Imran vs State of Maharashtra reported in (2019) 17 SCC 696 has held as follows :

''5. Employment opportunities is a scarce commodity in our country. Every advertisement invites a large number of aspirants for limited number of vacancies. But that may not suffice to invoke sympathy for grant of relief where the credentials of the candidate may raise serious questions regarding suitability, irrespective of eligibility. Undoubtedly, judicial service is very different from other services and the yardstick of suitability that my apply to other services, may not be the same for a judicial service. But there cannot be any mechanical or rhetorical incantation of moral turpitude, to deny appointment in judicial service simplicitor. Much will depend on the facts of a case. Every individual deserves an opportunity to improve, learn from the past and move ahead in life by self- improvement. To make past conduct, irrespective of all considerations, albatross around the neck of the candidate, may not always constitute justice. Much will, however, depend on the fact situation of a case.
6. That the expression "moral turpitude" is not capable of precise definition was considered in Pawan Kumar v. State of Haryana, (1996) 4 SCC 17 opining :
"12. "Moral turpitude" is an expression which is used in legal as also societal parlance to describe conduct which is inherently base, vile, depraved or having any connection showing depravity."

14. The Hon'ble Supreme Court in the case of State (UT of Chandigarh) vs Pradeep Kumar reported in (2018) 1 SCC 797 has held as under:

''11. Entering into the police service required a candidate to be of good character, integrity and clean antecedents. In Commissioner of Police, New Delhi and Another v. Mehar Singh (2013) 7 SCC 685, the respondent was acquitted based on the compromise. This Court held that even though acquittal was based on Signature Not Verified Signed by: VINOD VISHWAKARMA Signing time: 27-11-2024 11:41:51 NEUTRAL CITATION NO. 2024:MPHC-JBP:57391 10 WP-8182-2020 compromise, it is still open to the Screening Committee to examine the suitability of the candidate and take a decision. ..
12. While considering the question of suppression of relevant information or false information in regard to criminal prosecution, arrest or pendency of criminal case(s) against the candidate, in Avtar Singh vs Union of India and Others reported in (2016) 8 SCC 471, three-Judges Bench of this Court summarized the conclusion in para (38). As per the said decision in para (38.5), -

''38.5. In a case where the employee has made declaration truthfully of a concluded criminal case, the employer still has the right to consider antecedents, and cannot be compelled to appoint the candidate."

13. It is thus well settled that acquittal in a criminal case does not automatically entitle him for appointment to the post. Still it is open to the employer to consider the antecedents and examine whether he is suitable for appointment to the post. From the observations of this Court in Mehar Singh and Parvez Khan cases, it is clear that a candidate to be recruited to the police service must be of impeccable character and integrity. A person having criminal antecedents will not fit in this category. Even if he is acquitted or discharged, it cannot be presumed that he was honourably acquitted/completely exonerated. The decision of the Screening Committee must be taken as final unless it is shown to be mala fide. The Screening Committee also must be alive to the importance of the trust repose in it and must examine the candidate with utmost character. ...

17. In a catena of judgments, the importance of integrity and high standard of conduct in police force has been emphasized. As held in Mehar Singh case, the decision of the Screening Committee must be taken as final unless it is mala fide. In the case in hand, there is nothing to suggest that the decision of the Screening Committee is mala fide. The decision of the Screening Committee that the respondents are not suitable for being appointed to the post of Constable does not call for interference. The Tribunal and the High Court, in our view, erred in setting aside the decision of the Screening Committee and the impugned Signature Not Verified Signed by: VINOD VISHWAKARMA Signing time: 27-11-2024 11:41:51 NEUTRAL CITATION NO. 2024:MPHC-JBP:57391 11 WP-8182-2020 judgment is liable to be set aside."

15. The Hon'ble Supreme Court in the case of State of M.P. vs Bunty reported in (2020) 17 SCC 654 has held thus :

"13. The law laid down in the aforesaid decisions makes it clear that in case of acquittal in a criminal case is based on the benefit of the doubt or any other technical reason. The employer can take into consideration all relevant facts to take an appropriate decision as to the fitness of an incumbent for appointment/continuance in service. The decision taken by the Screening Committee in the instant case could not have been faulted by the Division Bench."

16. The Full Bench of this Court in the case of Ashutosh Pawar (supra) has held as under:-

"32. Therefore, in respect of the Questions No. 1, 4 and 5 we hold that decision of criminal Court on the basis of compromise or an acquittal cannot be treated that the candidate possesses good character, which may make him eligible, as the criminal proceedings are with the view to find culpability of commission of offence whereas the appointment to the civil post is in view of his suitability to the post. The test for each of them is based upon different parameters and therefore, acquittal in a criminal case is not a certificate of good conduct to a candidate. The competent Authority has to take a decision in respect of the suitability of candidate to discharge the functions of a civil post and that mere acquittal in a criminal case would not be sufficient to infer that the candidate possesses good character. In this view of the matter, we find that the judgment in Arvind Gurjar's case (supra) holding that it cannot be held that candidate does not have a good character, is not the correct enunciation of law. Consequently, the judgment in Arvind Gurjar's case (supra) is overruled..

17. In the case of Anil Kumar Balmik vs. State of M.P. and others decided on 02.09.2020 passed by the Gwalior Bench of this Court in WP No.23104 of 2019, it is held thus :-

"Compounding of offence" is nothing but Signature Not Verified Signed by: VINOD VISHWAKARMA Signing time: 27-11-2024 11:41:51 NEUTRAL CITATION NO. 2024:MPHC-JBP:57391 12 WP-8182-2020 an undertaking by the victim to give up the prosecution of the offender."

18. Further, in the case of Bhagwat Singh vs State of M.P. and others decided on 08.12.2021 in Writ Petition No.26996 of 2021 (Gwalior Bench), it is held as follows :

"8. Although it is the case of the petitioner that he had not suppressed the factum of registration of criminal case and acquittal of the petitioner on the basis of compromise, but it appears that the screening committee after considering the case, found that the petitioner is not fit for police service.
9. By the impugned order, the candidature of the petitioner has been once again rejected on the ground that since the petitioner has been acquitted on the basis of compromise, therefore, it cannot be said to be an honourable acquittal. As already held by the Full Bench of this Court in the case of Ashutosh Pawar (supra), an acquittal on the basis of compromise cannot be treated that the candidate possesses good character, which may make him eligible, as the criminal proceedings are with a view to find culpability of commission of offence whereas the appointment to the civil post is in view of his suitability to the post. Further, the Supreme Court in the case of Pradeep Kumar (supra) has held that entering into the police service requires good character, integrity and clean antecedents.
10. Undisputely, it is for the employer to consider the suitability of a candidate. Eligibility and suitability are to different aspects and this Court cannot substitute its finding by holding that the candidate should be held to be suitable. This Court in the case of Anil Kumar Balmik (supra) has held as under:
"Suitability" cannot be confused with "Eligibility".

A coordinate Bench of this Court in the case of Madhur Vs. State of M.P. by order dated 17-4-2018 passed in W.P. 21231 of 2017 has held as under :

The "suitability" cannot be confused with eligibility". In the 'Major Law Laxicon' by P. Signature Not Verified Signed by: VINOD VISHWAKARMA Signing time: 27-11-2024 11:41:51 NEUTRAL CITATION NO. 2024:MPHC-JBP:57391 13 WP-8182-2020 Ramanatha Iyer about the word following view is expressed-"the word 'suitable' does not require a definition because any man of experience would know who is suitable. However, each case has to be viewed in the context in which the word "suitability" or "suitable" is used, the object of the enactment and the purpose sought to be achieved." A constitution Bench of Supreme Court in State of J & K vs. Trilokinath Khosa (1974) 1 SCC 19 and another Bench in State of Orissa vs. N.N. Swami (1977) 2 SCC 508 opined that eligibility must not be confused with the suitability of the candidate for appointment. These judgments were considered W.P. No.21231/2017 by Calcutta High Court in 2013 SCC Online 22909 (All b. Ed.

Degree Holders Welfare Association vs. State of West Bengal). In (2009) 8 SCC 273 (Mahesh Chandra Gupta vs. Union of India) it was again held that suitability of a recommendee and the consultation are not subject to judicial review but the issue of lack of eligibility or an effective consultation can be scrutinized.. The Supreme Court in (2014) 11 SCC 547 (High Court of Madras vs. R. Gandhi) while dealing with appointment on a constitutional post opined that 'eligibility' is an objective factor. When 'eligibility' is put in question, it could fall within the scope of judicial review. The aspect of 'suitability' stands excluded from the purview of judicial review. At the cost of repetition, the Apex Court opined that 'eligibility' is a matter of fact whereas 'suitability' is a matter of opinion. In this view of the matter, when Competent Authority has examined the suitability in the teeth of relevant enabling provision i.e. Rule 6 (3) of Rules of 1961, interference is totally unwarranted. While exercising the power under Article 226 of the Constitution of India cannot act as an Appellate Authority and cannot substitute its own findings. The Supreme Court in the case of UPSC v. M. Sathiya Priya, reported in (2018) 15 SCC 796 has held as under :

18........It is the settled legal position that the courts have to show deference and consideration to the recommendations of an Expert Committee consisting of members with expertise in the field, if malice or arbitrariness in the Committee's decision is Signature Not Verified Signed by: VINOD VISHWAKARMA Signing time: 27-11-2024 11:41:51 NEUTRAL CITATION NO. 2024:MPHC-JBP:57391 14 WP-8182-2020 not forthcoming. The doctrine of fairness, evolved in administrative law, was not supposed to convert tribunals and courts into appellate authorities over the decision of experts. The constraints--self imposed, undoubtedly--of writ jurisdiction still remain. Ignoring them would lead to confusion and uncertainty. The jurisdiction may become rudderless."

19. When the case of the petitioner is analysed in the light of the aforesaid settled proposition of law, it is seen that mere acquittal based upon the compromise does not give any right to the petitioner for claiming the compassionate appointment. It is the domain of the employer to consider and examine the case and the employer is having a right to reject the claim of the candidate seeking compassionate appointment. Mere declaration of criminal cases registered and pending or acquittal based upon the compromise is of no help to the petitioner. The guidelines/observations made by the Hon'ble Supreme Court in the case of Avtar Singh (supra) is clearly attracted in the present facts and circumstances of the case, especially Paras 38.4.3, 38.5 and 38.6 is going against the petitioner. The employer cannot be compelled to grant appointment to the candidate who is having criminal antecedents.

20. The petitioner's counsel fails to point out that it is a case of clear acquittal of the petitioner in all three cases. Had it been a case where the petitioner has been clearly acquitted in all these cases, then also the authorities i.e. employer is having a right to consider the antecedents and cannot be compelled to grant compassionate appointment to the petitioner. Considering the well-settled legal proposition of law and the facts and circumstances of the present case, no illegality is committed by the authorities in rejecting the claim of the petitioner.

Signature Not Verified Signed by: VINOD VISHWAKARMA Signing time: 27-11-2024 11:41:51

NEUTRAL CITATION NO. 2024:MPHC-JBP:57391 15 WP-8182-2020

21. The petition sans merit and is accordingly dismissed. No order as to costs.

(VISHAL MISHRA) JUDGE VV Signature Not Verified Signed by: VINOD VISHWAKARMA Signing time: 27-11-2024 11:41:51