Tripura High Court
The State Of Tripura vs Smt. Debashri Chakraborty on 8 February, 2022
Bench: Indrajit Mahanty, S.G. Chattopadhyay
Page - 1 of 28
HIGH COURT OF TRIPURA
AGARTALA
WA No. 80 of 2020
1. The State of Tripura,
represented by the Secretary-cum-Commissioner, Department of
Home, Government of Tripura, New Capital Complex, Kunjaban, P.S.
New Capital Complex, Agartala, West Tripura-799010.
2. The Director General of Police,
Government of Tripura, Police Head Quarter, Fire Brigade
Chowmuhani, Agartala, Tripura, Pin-799001.
3. The Superintendent of Police (Procurement),
A.D. Nagar, Agartala, West Tripura, Agartala, PIN-799003.
----- Appellant(s)
Versus
Smt. Debashri Chakraborty,
Wife of Shri Sushanta Chakraborty, Resident of East Pratapgarh, P.S.
East Agartala, District-West Tripura.
-----Respondent(s)
WA No. 147 of 2020
1. The State of Tripura,
to be represented by the Secretary, Department of Science,
Technology & Environment, Government of Tripura, Agartala, New
Secretariat Building, Kunjaban, P.S. New Capital Complex, Agartala,
West Tripura, PIN:799010.
2. The Director,
Department of Science, Technology & Environment, Government of
Tripura, PN Complex, Kunjaban, Agartala, West Tripura.
3. The Secretary,
Department of Finance, Government of Tripura, New Secretariat
Building, Kunjaban, P.S. New Capital Complex, Agartala, West Tripura,
PIN:799010.
4. The Sub Divisional Magistrate,
Sadar, Govt. of Tripura, Agartala, West Tripura, PIN-799001.
----- Appellant(s)
Versus
Smt. Puja Datta,
Daughter of Late Bhulan Bhushan Datta, resident of Ram Nagar Road
No.3, P.O-Ram Nagar, Agartala, District-West Tripura, PIN-799002.
-----Respondent(s)
Page - 2 of 28
WA No. 124 of 2020
1. The State of Tripura,
represented by the Chief Secretary to the Govt. of Tripura, Civil
Secretariat, P.S. New Capital Complex, Agartala, West Tripura, Pin-
799010.
2. The Principal Secretary,
Deptt. of Finance, Government of Tripura, Civil Secretariat, P.S. New
Capital Complex, Agartala, West Tripura, Pin-799010.
3. The Secretary,
Tribal Welfare Deptt., Government of Tripura, Lake Chowmuhani,
Agartala, West Tripura, Agartala, Pin-799001.
4. The Director,
Tribal Research and Cultural Institute, Govt. of Tripura, Lake
Chowmuhani, Krishnanagar, P.S West Agartala, District-West Tripura,
Pin-799001.
----- Appellant(s)
Versus
Smti. Hamswahti Reang,
Daughter of Late Bishnupada Reang, Village & P.O. East Bagafa, P.S.
Santirbazar, District-South Tripura, Pin 799144.
-----Respondent(s)
WA No. 149 of 2020
1. The State of Tripura,
represented by the Secretary, Finance Department, Government of
Tripura, New Secretariat Building, New Capital Complex, Kunjaban,
P.S. New Capital Complex, Agartala, West Tripura -799010.
2. The District Magistrate & Collector,
West Tripura District, Office Lane, Agartala, Tripura, Pin-799001.
3. The Chief Electoral Officer,
Election Department, Govt. of Tripura, O/o the DM & Collector, Office
Lane, Agartala, West Tripura, Agartala, Pin-799001.
4. The Senior Deputy Magistrate,
H.O & DDO, O/o the DM & Collector, Office Lane, Agartala, West
Tripura, Agartala, Pin-799001.
5. The Electoral Registration Officer (SDM, Sadar),
Election Department, O/o the SDM, Office Lane, Agartala, West
Tripura, Agartala, Pin-799001.
----- Appellant(s)
Versus
Smt. Sharmistha Roy,
Daughter of Sri Nirmal Ray, resident of Village-A.D. Nagar, Road
No.16, P.O. S.D. Mission, PS A.D. Nagar, District West Tripura.
-----Respondent(s)
Page - 3 of 28
WA No. 453 of 2020
1. The State of Tripura,
To be represented by the Secretary, Directorate of Elementary
Education, Government of Tripura, New Secretariat Complex,
Kunjaban, Agartala, West Tripura, PIN 799010.
2. The Principal Secretary,
General Administration (P &T) Department, Government of
Tripura, New Secretariat Complex, Kunjaban, Agartala, West
Tripura, PIN 799010.
3. The Director,
Directorate of Elementary Education, Government of Tripura, Office
Lane, P.O. Agartala, P.S. West Agartala, District West Tripura.
4. The Joint Director,
Directorate of Elementary Education, Government of Tripura, Office
Lane, P.O. Agartala, P.S. West Agartala, District-West Tripura.
5. The Inspector of Schools,
Sadar-A, Government of Tripura, Kunjaban, Agartala, West Tripura
District.
6. The Secretary,
Finance Department, Government of Tripura, New Secretariat
Complex, Kunjaban, Agartala, West Tripura, PIN 799010.
7. The Sub-Divisional Magistrate,
Sadar, Agartala, West Tripura, P.O. Agartala, P.S. West Agartala,
District-West Tripura.
----- Appellant(s)
Versus
Smt. Sanjukta Dey,
Daughter of Late Mamata Deb(Dey), resident of Colonel Chowmohani,
Opposite Benerjee Para, C/O: Jeet Enterprise Shop, Agartala, P.O.
Agartala, District-West Tripura, PIN-799001.
-----Respondent(s)
WA No. 461 of 2020
1. The State of Tripura,
to be represented by the Secretary, PWD(R&B), Government of
Tripura, New Secretariat Complex, Kunjaban, Agartala, West Tripura,
PIN 799010.
2. The Chief Engineer,
PWD (R&B), Government of Tripura, Kunjaban, Agartala, West
Tripura.
Page - 4 of 28
3. The Executive Engineer,
Bishramganj Division, PWD (R&B), Bishramganj, Sepahijala, Tripura.
4. The Secretary,
Finance Department, Government of Tripura, New Secretariat
Complex, Kunjaban, Agartala, West Tripura, PIN 799010.
----- Appellant(s)
Versus
Smt. Gopa Debnath,
Daughter of Late Ranjit Debnath, wife of Sri Raj Kumar Debnath,
Resident of Vill-Amarpur Town Rang Kang, P.S. Birganj, District-
Gomati Tripura.
-----Respondent(s)
For Appellant(s) : Mr. D. Bhattacharya, GA.
Mr. M. Debbarma, Addl. GA.
Mr. Soumyadeep Saha, Adv.
For Respondent(s) : Mr. P. Roy Barman, Sr. Adv.
Mr. Somik Deb, Sr. Adv.
Mr. H.K. Bhowmik, Adv.
Mr. Samarjit Bhattacharjee, Adv.
Mr. K. Nath, Adv.
Mrs. R. Chakraborty, Adv.
Date of Hearing : 18th December, 2021.
Date of Pronouncement : 08th February, 2022.
Whether fit for reporting : YES
B_E_F_O_R_E_
HON'BLE THE CHIEF JUSTICE MR. INDRAJIT MAHANTY
HON'BLE MR. JUSTICE S.G. CHATTOPADHYAY
JUDGMENT & ORDER
[Per S.G. Chattopadhyay], J
Though the facts differ from case to case, all these writ
appeals involve similar question pertaining to exclusion of married
daughters from the die-in-harness scheme of the State Government.
Therefore, they have been heard together and would be disposed of by
Page - 5 of 28
this common judgment. For convenience, we shall refer to the facts
arising from WA No. 80 of 2020 (The State of Tripura & Ors. vs. Smt.
Debashri Chakraborty) which is treated as a lead matter.
[2] The facts are as under:
Smt. Anita Chakraborty, mother of respondent Debashri
Chakraborty was a Group-D staff in the office of the Superintendent of
Police (Procurement) under the Department of Home, Government of
Tripura. She got the job on compassionate ground since her husband
Shekhar Chakraborty died while in service. Said Anita Chakraborty
expired on 07.11.2016 leaving behind two daughters namely Smt. Popi
Chakraborty and respondent Debashri Chakraborty. Debashri
Chakraborty applied to the State Government seeking appointment on
compassionate ground as per the die-in-harness scheme of the State
Government on 28.06.2017. Since her application was kept pending
without any decision, she filed W.P(C) No.1136 of 2018 in this Court
which was disposed of by the learned Single Judge of this court by order
dated 07.12.2018 in which the following directions were issued:
"(1) Petitioner‟s representation shall be considered by the
appropriate authority and decided expeditiously in
accordance with law and positively within a period of
4(four) weeks from today.
(2) If so required and desired, it shall be open to the writ
petitioner to place additional materials in support of
earlier representation, if any.
(3) Additionally, if so desired, petitioner may also request
for affording opportunity of hearing.
(4) The authority shall positively pass the order in the
aforesaid terms, by assigning reasons and copy thereof
shall also be supplied to the writ petitioner.
Page - 6 of 28
(5) Liberty is reserved to the writ petitioner to
independently approach the Court for assailing the order,
if so required and desired on the same and subsequent
cause of action, in accordance with law.
(6) All issues are left open."
[3] Pursuant to the said order of the learned Single Judge,
the State respondents who are appellants herein, considered the
representation of Smt. Debashri Chakraborty and passed an order dated
11.02.2019, relevant portion of which reads as under:
"Whereas, the Home Department, Government of Tripura
has examined the representations submitted by Smt.
Debashri Chakraborty and also the Notification dated
19.05.2017 of the General Administration (P&T)
Department which remained effective w.e.f. 26.12.2015
and wherein it appears from the aforesaid Notification
dated 19.05.2017 that the married daughter(s) under any
circumstances shall not come under the purview of the
die-in-harness scheme.
AND
Now, therefore the State Government has decided not to
consider the representations submitted by the petitioner
Smt. Debashri Chakraborty w/o Shri Sushanta
Chakraborty resident of East Pratapgarh, PS-East
Agartala, PO-Pratapgarh, Agartala, West Tripura for
providing her Government job under die-in-harness
scheme as the aforesaid petitioner is a married woman
and is not eligible for obtaining Government job under the
die-in-harness scheme."
[4] It would appear from the said order of the State
Government (appellant herein) that sole ground of rejection of
respondent's application was that as a married daughter she was not
eligible to compassionate appointment under die-in-harness scheme
because notification dated 19.05.2017 clearly specified that under no
Page - 7 of 28
circumstances, a married daughter would come under the purview of
die-in-harness scheme.
[5] Under these circumstances, Smt. Debashri Chakraborty
as a second round of litigation filed W.P(C) No.562 of 2019 challenging
the said order dated 11.02.2019 of the State Government and sought
for the following directions:
"(a) Issue rule upon the Respondents to show cause as to
why the Respondents should not be transmitted all
relevant records of the case of the present Petitioner.
AND
(b) As to why the order/ orders should not be passed
directing the Respondent No.2 i.e. the Director of General
of Police, Government of Tripura to issue offer of
appointment on compassionate ground under the claim of
die-in-harness scheme as per prayer submitted by the
Petitioner with copy to Respondent No.4 which was
forwarded to the Respondent No.3;
AND
(c) As to why such other order/ orders, direction/
directions to the Respondent No.1 to implement the
recommendation/ proposal which was made by the
Respondent No.3 (Annexure-6 of the Writ Petition) for
appointment to the present Petitioner to the post of
Group-D on compassionate ground under die-in-harness
scheme.
AND
(d) As to why such other order/ orders, / direction/
directions should not be passed so as to give full relief to
the present Petitioner and upon cause shown to make rule
absolute.
AND
(e) As to why such other order/ orders, direction/
directions should not be passed by setting aside the
impugned order dated 11-02-2019 (Annexure-6 to the
Writ Petition) passed on behalf of the Respondent No.1
and to pass appropriate order with a direction to the
Respondent No.1 to appoint a government job to the
Page - 8 of 28
present Petitioner on compassionate ground under die-in-
harness scheme as she is also within the meaning of
family as per law;
(ea) Quash/cancel the Notification dated 19-05-2017
(Annexure-Y) issued by the Additional Secretary,
Government of Tripura, G.A. (P & T) Department for
exclusion of the married daughters from the purview of
the die-in-harness scheme and the retrospective effect of
the Notification, dated 19-05-2017 are concern.
AND
(f) As to why the Notification dated 19-05-2017 vide No.
F.1(2)-GA (P & T)/15 issued by the Respondent No.4 i.e.
Additional Secretary to the Government of Tripura,
General Administration (Personnel & Training) Department
should not be quashed or to pass appropriate order by
this Hon‟ble High Court as your Lordship may seem fit and
proper."
[6] In their counter affidavit in the writ petition, the State
respondents (appellants herein) pleaded that after careful consideration
of the representation of Smt. Debashri Chakraborty and after providing
personal hearing to her, her representation for compassionate
appointment under die-in-harness scheme was rejected by the State
Government since married daughters were excluded from such scheme
under notification dated 19.05.2017. It was argued by the State counsel
before the learned Single Judge that even the scheme of 26.12.2015
did not cover the case of married daughters and the provision made in
notification dated 19.05.2017 was merely clarificatory in nature and
such scheme did not offend the constitution in any manner.
[7] After a combined reading of the said two notifications
dated 26.12.2015 and 19.05.2017, the learned Single Judge observed
as under:
Page - 9 of 28
"11. A combined reading of the said two notifications
dated 26.12.2015 and 19.05.2017 would show that under
the original notification the term "dependent family
member" would cover besides others, legitimate children.
This did not distinguish between married or unmarried son
or daughter. The proviso to the said paragraph-2,
however, provided that a married son or a daughter-in-
law or widowed daughter if lives separately from other
members of the family on or before the death of the
Government servant, such person would not be
considered as a family member. However, he shall also
not be treated as an earning member of the family for the
purpose of providing benefits under the scheme. In other
words, by virtue of this proviso married son, daughter-in-
law or a widowed daughter who lives separately from the
deceased Government employee would not come within
the purview of the term "dependent family member". At
the same time, his earnings would not be taken into
consideration for the purpose of granting benefit under
the said scheme. Consequently, such a member would be
completely delinked from the family of the deceased
Government employee for the purpose of the scheme.
This proviso would by implication provide that a married
son, daughter-in-law or a widowed daughter who lives
with the Government servant at the time of his death,
would not be excluded from the purview of the term
"dependent family member". By necessary implication,
therefore, an intention in this scheme can be read on part
of the policy framers not to cover a married daughter
within the fold of dependent family member, particularly if
she did not live with the Government servant at the time
of his death.
12. In the subsequent notification dated 19.05.2017 this
term "dependent family member" has been further
expanded and explained. Paragraph-2 of this notification
clarifies that a divorced daughter of the deceased
Government employee would also be considered as a
family member in addition to the existing categories. The
proviso to paragraph-2 of the scheme dated 26.12.2015
was modified by adding the following sentence:
"Married daughter(s) under any
circumstances shall not come under the
purview of Die-in-harness Scheme."
Page - 10 of 28
13. These modifications in the notification dated
19.05.2017 can at best be seen as clarificatory in nature.
What was implied in the previous scheme has been made
explicit. Irrespective of the date of death of the
Government servant or the application for grant of
compassionate appointment by the heir of the deceased
Government servant, the position in my opinion, would
not materially change. Since I find that the notification
dated 19.05.2017 merely made certain clarifications in the
existing scheme it is not necessary to decide whether any
substantive change in such a scheme can operate with
any retrospective effect.
14. This, however, does not bring an aid to the
controversy since as noted, the petitioner has challenged
the very root of the rejection of her application for
appointment on compassionate grounds namely, being a
married daughter she would not come within the purview
of the scheme. In this context, various High Courts have
under similar circumstances held that any such distinction
by the rule making body would be unconstitutional and
violative of equality clause."
[8] Thereafter, relying on the decisions of Allahabad High
Court in Smt. Vimla Srivastava vs. State of U.P. & Anr. reported in
2015 SCC OnLine All 6776, the decision of the Chhattisgarh High
Court in Smt. Sarojni Bhoi vs. State of Chhattisgarh & Ors.
reported in 2015 SCC OnLine Chh 395, the decision of the Calcutta
High Court in the State of West Bengal & Ors. vs. Purnima Das &
Ors. reported in 2017 SCC OnLine Cal 13121 and the decision dated
25.03.2019 of the Uttarakhand High Court in Udham Singh Nagar
District Cooperative Bank Ltd. & another vs. Anjula Singh and
others learned Single Judge held that portion of the notification dated
19.05.2017 making exclusion of married daughters from the purview of
the die-in-harness scheme was unconstitutional and directed the State
respondents (appellants herein) to consider the application of Smt.
Page - 11 of 28
Debashri Chakraborty afresh and dispose the same on merit. Following
observation of the learned Single Judge may be quoted:
"22. Lastly, we may notice that learned Single Judge of
Calcutta High Court in case of Sulekha Gorain vs. The
State of West Bengal & others in the decision dated
01.08.2019 followed the decision of the Full Bench in case
of Purnima Das (supra) and held that a married
daughter cannot be kept out of the purview of the scheme
for compassionate grant of awarding a license for fair
price shop.
23. In view of such decisions of various High Courts
across the country and almost unanimity of opinion on the
issue, I have no hesitation in holding that the following
portion of the notification dated 19.05.2017 is
unconstitutional:
"Married daughter(s) under any circumstances
shall not come under the purview of Die-in-
harness Scheme."
24. Consequently, it is declared that the scheme of die-in
harness formulated by the State under notification dated
26.12.2015 as modified and clarified under notification
dated 19.05.2017 would not exclude a married daughter
from the purview of the scheme. In other words, even a
married daughter would be entitled to make an application
for appointment on compassionate basis which would be
decided on its own merits within the parameters of the
scheme. Resultantly, impugned order dated 11.02.2019 is
set aside. The respondents are directed to consider the
application of the petitioner afresh and dispose it of on
merits. This shall be done within a period of 4(four)
months from today."
[9] The said judgment of the learned Single Judge has been
challenged in appeal before us.
[10] Learned GA appearing for the appellant has argued that a
married daughters were not entitled to compassionate appointment
under die-in-harness scheme even under the notification dated
26.12.2015 which was further clarified and re-affirmed in the
Page - 12 of 28
notification dated 19.05.2017 by adding an exclusion clause to the said
notification specifically excluding married daughters from the purview of
die-in-harness scheme. It is contended by learned GA that the very
object of the die-in-harness scheme is to extend financial benefits to the
dependent family members of a deceased government servant either by
providing employment to an eligible member of such family on
compassionate ground or by providing financial assistance to the family.
Learned GA contends that the State Government has for this purpose
formulated the die-in-harness scheme which has been
modified/amended from time to time specifying and cataloguing therein
who shall be treated as eligible dependent family members of a
deceased government servant for the purpose of compassionate
appointment. The scheme does not include a married daughter because
under no circumstances, a married daughter can be treated as a
dependent family member of a deceased government employee.
Counsel submits that as per law laid down by the Apex Court in various
judicial pronouncements, no aspirant can claim a statutory right to
compassionate appointment. Appointment on compassionate ground
can only be made in terms of state's policy prevailing on the date of
consideration of an application for job on compassionate ground and
such appointment can be made only on fulfilling the eligibility criteria as
per the policy. To buttress his contention, the State counsel has relied
on the decision of the Apex Court in N.C. Santhosh vs. State of
Karnataka & Ors. reported in (2020) 7 SCC 617 and subsequent
Page - 13 of 28
decision in Director of Treasuries in Karnataka & Anr. vs. V.
Somyashree reported in 2021 SCC OnLine SC 704. Counsel contends
that keeping in view the law laid down by the Apex Court in the
judgments of N.C. Santhosh (Supra) and Director of Treasuries in
Karnataka & Anr. (Supra), the action of the State Government
cannot be said to be illegal and unconstitutional and as such the
judgment of the learned Single Judge should be set aside.
[11] Appearing for the respondent, Mr. P. Roy Barman,
learned senior advocate contends that complete exclusion of the
married daughters from the purview of compassionate appointment
under die-in-harness scheme is an impermissible discrimination and
violative of Article 14 and 15 of the Constitution. In support of his
contention, counsel has relied on the decision of the Calcutta High Court
in Purnima Das & Ors.(Supra) wherein the full bench of the Calcutta
High Court examined similar issue in the light of various decisions of
different High Courts and viewed that the die-in-harness scheme
completely excluding married daughters was not Constitutionally valid.
Counsel has referred to the following observation of the Calcutta High
Court from the said judgment:
"116. We are in complete agreement with the aforesaid
line of decisions and are, therefore, of the clear opinion
that the relevant notifications issued under the 1999 Act
or for that matter the SCHEME, in the manner it has been
framed, do not appear to be reasonable. The restriction
on married daughters being eligible to apply and to be
considered for compassionate appointment is likely and
has, in fact, given rise to a legitimate grievance in the
minds of married daughters, who unfortunately are not
looked after by their husbands, perforce have to take
Page - 14 of 28
shelter in their parental/maternal home, survive on the
benevolence showered by their fathers/mothers
(Government employees) and owing to untimely demise
of the Government employees, are left high and dry along
with other members of the deceased's family who have to
depend on such married daughter to feed and provide the
basics to cover their body.
117. Our answer to the question formulated in paragraph
6 supra is that complete exclusion of married daughters
like Purnima, Arpita and Kakali from the purview of
compassionate appointment, meaning thereby that they
are not covered by the definition of 'dependent' and
ineligible to even apply, is not constitutionally valid.
118. Consequently, the offending provision in the
notification dated April 2, 2008 (governing the cases of
Arpita and Kakali) and February 3, 2009 (governing the
case of Purnima) i.e. the adjective „unmarried‟ before
„daughter‟ is struck down as violative of the Constitution.
It, however, goes without saying that after the need for
compassionate appointment is established in accordance
with the laid down formula (which in itself is quite
stringent), a daughter who is married on the date of death
of the concerned Government employee while in service
must succeed in her claim of being entirely dependent on
the earnings of her father/ mother (Government
employee) on the date of his/ her death and agree to look
after the other family members of the deceased, if the
claim is to be considered further."
[12] Counsel argues that the said decision of a full bench of
Calcutta High Court in the case of Purnima Das & Ors.(Supra) was
also followed by the Calcutta High Court in the case of Sulekha Gorain
Vs. The State of West Bengal & Ors. vide decision dated
01.08.2019. Counsel contends that the State of West Bengal preferred
SLP No.17638-17639 against the decision rendered in Purnima Das &
Ors.(Supra) before the Apex Court. By order dated 23.07.2019, the
Apex Court dismissed the said SLP as a result of which the judgment of
Purnima Das & Ors.(Supra) attained finality.
Page - 15 of 28
[13] Mr. Roy Barman, learned senior advocate has also relied
on the decision of the Karnataka High Court in Bhuvaneshwari V.
Puranik vs. State of Karnataka Department of Personnel and
Administrative Reforms Represented by its Secretary and Others
reported in 2020 SCC OnLine Kar 3397 wherein the Karnataka High
Court examined the question of Constitutional validity of 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 which
excluded married daughters from the purview of compassionate
appointment and came to the conclusion that complete exclusion of
married daughters from the scheme created a discrimination on the
basis of gender and consequently held it unconstitutional being violative
of Article 14 and 15 of the Constitution. The following observation of the
court may be quoted:
"29. The Rule that is called in question and has fallen for
interpretation, without a shadow of doubt is discriminatory
as the words "unmarried" permeates through the entire
fabric of Rule 2 and 3 as extracted hereinabove to deny
appointment to a married daughter. If the Rule is left as it
is, in view of my preceding analysis, would create a
discrimination on the basis of gender. 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 cease 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. Therefore, the Rule which becomes violative of
Articles 14, 15 on its interpretation will have to be struck
down as unconstitutional as excluding the daughters
purely on the basis of marriage will constitute an
impermissible discrimination which is invidious and be
violative of Articles 14 and 15 of the Constitution of India.
Page - 16 of 28
It should be remembered that "nature bestows so
much on women; the law cannot bestow too little".
[14] Counsel contends that decision of the Karnataka High
Court in the case of Bhuvaneshwari V. Puranik (supra) was
approved by the Apex Court in SLP. No.20166 of 2021 (the State of
Karnataka & Ors. Vs. C.N. Apporva Shree & Anr.) vide order dated
17.12.2021 viewing as under:
".............................We give our full imprimatur to the
reasoning of the High Court, more so, as even the rule in
question relied upon by the petitioner to deny a married
daughter a job on compassionate grounds while
permitting it to a married son, has been quashed in the
judgment of the Karnataka High Court in Bhuvaneshwari
V. Puranik v. State of Karnataka - (2021) 1 AKR 444 [AIR
Online 2020 Kar 2303].
The Special Leave Petition is dismissed."
[15] Counsel of the respondent further contends that question
of entitlement of married daughters to compassionate appointment
under die-in-harness scheme also came up before the High Court of
Madras in R. Govindammal vs. The Principal Secretary, Social
Welfare and Nutritious Meal Programme Department,
Secretariat, St. George Fort, Chennai-600009 & Ors. reported in
2015-3-L.W. 756 and the High Court of Madras by order dated
13.04.2015 quashed the order of the State Government denying
compassionate appointment to the married daughter of the deceased
government servant and directed the State Government to provide
compassionate appointment to the petitioner who was a married
Page - 17 of 28
daughter, if she was otherwise eligible without any reference to her
marriage.
[16] Counsel has also relied on the decision of the Karnataka
High Court in R. Jayamma vs. Karnataka Electricity Board reported
in I.L.R. 1992 KAR 3416 wherein the Karnataka High Court held that
refusing compassionate appointment on the only ground that the
woman is married is violative of the Constitutional guarantees of
equality and non discrimination on the ground of sex. Counsel has also
relied on the decision of High Court of Chhattisgarh in Sarojni Bhoi
(Supra) in which High Court of Chhattisgarh considered similar issue
and struck down clause 3(1)(c) of the scheme dated 10.06.2003 and
clause 5(c) of the scheme dated 14.06.2013 of the State Government
to the extent they excluded married daughters from consideration for
compassionate appointment as discriminatory and violative of the
Constitutional guarantees of equality.
[17] Counsel of the respondent has further placed reliance on
the decision of the High Court of Himachal Pradesh in Mamta Devi vs.
State of Himachal Pradesh & Ors. reported in 2020 SCC OnLine HP
2125 in which the petitioner challenged the Constitutionality of state's
policy debarring married daughters from seeking employment
assistance under die-in-harness scheme. The High Court viewed that if
the marital status of a son does not make any difference in the eyes of
law, then it is difficult to think how marital status of a daughter makes
such difference in her eligibility. The High Court directed the State to
Page - 18 of 28
give compassionate appointment to the petitioner who was a married
daughter, if she was otherwise eligible and fulfils the criteria prescribed
in the policy viewing as under:
"21. The object of compassionate employment is not only
social welfare, but also to support the family of the
deceased government servant, who dies in harness, and
by excluding married daughter(s) from the sweep of the
family, the real purpose of social purpose cannot be
achieved. If the marital status of a son does not make any
difference in the eyes of law, then it is difficult to think,
how marital status of a daughter makes such a huge
difference in her eligibility. In fact, marriage does not
have proximate nexus with identity and even after
marriage, a daughter continues to be a daughter.
Therefore, if a married son has right to compassionate
appointment, then a married daughter also stands on the
same footing and her exclusion does not have any
plausible basis or logic, so her exclusion has no justifiable
criteria.
22. Moreover, in the instant case there is no male
member in the family, since the father of the petitioner,
who died in harness, left behind his widow and two
daughters only, the petitioner, being the elder daughter.
The aim and object of the policy for compassionate
appointment is to provide financial assistance to the
family of the deceased employee. In the absence of any
male child in the family, the State cannot shut its eyes
and act arbitrarily towards the family, which may also be
facing financial constraints after the death of their sole
bread earner.
23. As held above, the object of compassionate
appointment is not only social welfare, but also to support
the family of the deceased government servant, so, the
State, being a welfare State, should extend its hands to
lift a family from penury and not to turn its back to
married daughters, rather pushing them to penury. In
case the State deprives compassionate appointment to a
married daughter, who, after the death of the deceased
employee, has to look after surviving family members,
only for the reason that she is married, then the whole
object of the policy is vitiated.
Page - 19 of 28
24. After incisive deliberations, it emerges that core
purpose of compassionate appointment is to save a family
from financial vacuum, created after the death of
deceased employee. This financial vacuum could be filled
up by providing compassionate appointment to the
petitioner, who is to look after the survivors of her
deceased father and she cannot be deprived
compassionate appointment merely on the ground that
she is a married daughter, more particularly when there is
no male child in the family and the petitioner is having „No
Objection Certificates‟ from her mother and younger
sister, the only members in the family.
25. In the instant case, in case the petitioner is not given
compassionate appointment, who has to take care of her
widowed mother and sister, if she is otherwise eligible and
she fulfils the apt criteria, the whole family will be pushed
to impoverishment, vitiating the real aim of the
compassionate employment policy.
26. Therefore, this Court is of the considered view that in
the instant case, the compassionate employment policy
requires a generous application, keeping in view the
peculiar facts and circumstances viz., the deceased
employee has left behind his widow and two daughters;
the petitioner being the elder daughter, has to look-after
her widowed mother and sister, coupled with the fact that
they have given their „No Objection Certificates‟ in favour
of the petitioner.
27. So, in view of the foregoing discussion, the object of
the compassionate employment policy would only be met
in case the petitioner is given compassionate
appointment, if she otherwise fulfils other required
eligibility criteria under the policy for compassionate
appointment to the dependents of the deceased
employee.
28. In view of foregoing discussion and considering the
relevant law on the subject, the extant writ petition is
allowed, directing the respondents to give compassionate
employment to the petitioner, if she is otherwise eligible
and fulfils the criteria prescribed in the apt compassionate
employment policy."
[18] Mr. Roy Barman, learned senior advocate submits that in
view of the law laid down in the judgments aforesaid, learned Single
Page - 20 of 28
Judge committed no error in striking down part of the notification dated
19.05.2017 in as much as it excluded married daughters from the
purview of compassionate appointment under die-in-harness scheme.
Counsel, therefore, urges the court for dismissing the appeal.
[19] Learned Single Judge also discussed and relied on the
decision of the Allahabad High Court in the case of Smt. Vimla
Srivastava (Supra). In this case, Rule 2(c)(iii) of Uttar Pradesh
Recruitment of Dependents of Government Servants Dying-in-Harness
Rules, 1974 which excluded married daughters from the purview of
compassionate appointment was in challenge before the Allahabad High
Court. A division bench of the High Court examined the issue and
viewed that exclusion of married daughters from the scheme of
compassionate appointment did not appear to be based on logic or
justifiable criteria. Court held that exclusion of married daughters from
the ambit of compassionate appointment was a discriminatory policy
which offended Article 14 and 15 of the Constitution. The High Court
struck down the said die-in-harness Rule observing as under:
"23. Specifically in the context of compassionate
appointments various High Courts have taken the view
that a woman who is married cannot be denied entry into
service on compassionate appointment merely on the
ground of marriage. This view was taken by a learned
Single Judge of the Karnataka High Court in Manjula vs.
State of Karnataka, 2005 (104) FLR 271. The same
view has been adopted by a Division Bench of the Bombay
High Court in Smt. Ranjana Murlidhar Anerao vs. The
State of Maharashtra where it was held that the
exclusion of a married daughter for the grant of a retail
kerosene license on the death of the license holder was
Page - 21 of 28
not justifiable. The Division Bench of the Bombay High
Court held as follows:
"This exclusion of a married daughter does not
appear to be based on any logic or other justifiable
criteria. Marriage of a daughter who is otherwise a
legal representative of a license holder cannot be
held to her disadvantage in the matter of seeking
transfer of license in her name on the death of the
license holder. Under Article 19(1)(g) of the
Constitution of India the right of a citizen to carry
on any trade or business is preserved. Under Article
19(6) reasonable restrictions with regard to
professional or technical qualifications necessary for
carrying on any trade or business could be
imposed. Similarly, gender discrimination is
prohibited by Article 15 of the Constitution. The
exclusion of a married daughter from the purview of
expression "family" in the Licensing Order of 1979
is not only violative of Article 15 but the same also
infringes the right guaranteed by Article 19(1)(g) of
the Constitution".
24. The same view has been adopted by a learned Single
Judge of the Madras High Court in S Kavitha vs. The
District Collector. A learned Single Judge of the Kolkata
High Court in Purnima Das vs. The State of West
Bengal has held that while appointment on
compassionate ground cannot be claimed as a matter of
right, at the same time, it was not open to the State to
adopt a discriminatory policy by excluding a married
daughter from the ambit of compassionate appointment.
25. We are in respectful agreement with the view which
has been expressed on the subject by diverse judgments
of the High Courts to which we have made reference
above.
26. During the course of submissions, our attention was
also drawn to the judgment rendered by a learned Single
Judge of this Court in Mudita vs. State of U.P. The
learned Single Judge while proceeding to deal with an
identical issue of the right of a married daughter to be
considered under the Dying-in-Harness Rules observed
that a married daughter is a part of the family of her
husband and could not therefore be expected to continue
to provide for the family of the deceased government
servant. The judgment proceeds on the premise that
Page - 22 of 28
marriage severs all relationships that the daughter may
have had with her parents. In any case it shuts out the
consideration of the claim of the married daughter without
any enquiry on the issue of dependency. In the view that
we have taken we are unable to accept or affirm the
reasoning of the learned Single Judge and are constrained
to hold that Mudita does not lay down the correct
position of the law.
27. In conclusion, we hold that the exclusion of married
daughters from the ambit of the expression "family" in
Rule 2 (c) of the Dying-in Harness Rules is illegal and
unconstitutional, being violative of Articles 14 and 15 of
the Constitution.
28. We, accordingly, strike down the word 'unmarried' in
Rule 2 (c) (iii) of the Dying-in-Harness Rules."
[20] Learned Single Judge also discussed and relied on the full
bench decision of Uttarakhand High Court in Udham Singh Nagar
District Cooperative Bank Ltd. (Supra) which was decided by the
High Court on 25.03.2019. One of the questions which came up before
the High Court for consideration was whether non inclusion of married
daughter in the die-in-harness Rules of the State Government was
discriminatory and violative of Article 14, 15 and 16 of the Constitution.
The High Court held that non inclusion of married daughters in the
scheme for compassionate appointment only on the ground of marriage
was in violation of Article 14, 15 and 16 of the Constitution. It was
directed by the High Court that married daughters shall also be held to
fall within the inclusive definition of "family" of the Government servant
for the purpose of compassionate appointment under die-in-harness
scheme. Following observation of the High Court may be quoted:
"65.....................................................................................................
(v) Conclusion
Page - 23 of 28
66.......................................................................................................
i..........................................................................................................
ii. Question No.2 should also be answered in the
affirmative. Non- inclusion of "a married daughter" in the
definition of a "family", under Rule 2(c) of the 1974 Rules
and the note below Regulation 104 of the 1975
Regulations, thereby denying her the opportunity of being
considered for compassionate appointment, even though
she was dependent on the Government servant at the
time of his death, is discriminatory and is in violation of
Articles 14, 15 and 16 in Part III of the Constitution of
India.
iii......................................................................................................"
[21] Reverting to the arguments of the State counsel, we find
that learned Government Advocate having relied on the decision of the
Apex Court in N.C. Santhosh (Supra) tried to impress that
compassionate appointment being an exception to general Rule, the
dependent of the deceased employee must fulfil the norms laid down in
the State's policy for compassionate appointment to be eligible for such
appointment. Counsel has argued that the Apex Court in the said
decision held that norms prevailing on the date of consideration of
application should be the basis for consideration of a claim for
compassionate appointment. According to learned GA, in the present
case, the respondent being a married daughter did not fulfil the criteria
laid down in the State's policy. Therefore, she is not entitled to be
considered for compassionate appointment. As such, the learned Single
Judge committed error in striking down the policy and directing the
State Government to consider her application.
Page - 24 of 28
[22] Question is whether the law laid down by the Apex Court
in the case of N.C. Santhosh (Supra) applies to the question in issue
before us. The context in the case of N.C. Santhosh (Supra) is
entirely different. In that case, the services of the appellants who were
given compassionate appointments under die-in-harness scheme came
to cancelled on the ground that such appointments were made dehors
the provisions of the Karnataka Civil Services (Appointment on
Compassionate Grounds) Rules, 1996 as amended w.e.f. 01.04.1999.
Under the unamended Rules, a minor dependent of a deceased
Government employee was entitled to apply for compassionate
appointment within a period of 1(one) year after attaining majority.
Under such Rule, the appellants who were minor at the time of death of
the Government servant made application for compassionate
appointment after they attained majority. But before they applied for
compassionate appointment, the Rule was amended and as per the
amended provision, even the minor dependent was required to make
application within 1(one) year from the date of death of Government
servant. However, a second proviso was made to the said Rule laying
down that application pending for consideration on the date of
commencement of such amendment shall not be barred by the said
amendment. No application of the appellants was pending on the date
of commencement of the amended provision. Their applications came to
be filed only after such amendment came into force and those
applications did not conform to the amended provision. On the basis of
Page - 25 of 28
such application, they were given compassionate appointments which
were later terminated by the State Government on the ground that
those were made dehors the amended Rules which were in force on the
date of application.
[23] In this factual background, the Apex Court N.C.
Santhosh (Supra) endorsed the view of the High Court of Karnataka
to the effect that the appellants were ineligible for compassionate
appointment when their applications were considered and the
unamended provision of the Rules would not apply to them. Since the
Facts and issue are clearly distinguishable, the appellants cannot derive
any benefit from the said decision of the Hon'ble Apex Court. [24] Similarly, in the case of the Director of Treasuries in Karnataka & Anr. (Supra) which has been relied on by the Government Advocate, the Apex Court considered the question, whether a divorced daughter was eligible for appointment on compassionate ground under the Karnataka Civil Services (Appointment on Compassionate Grounds) Rules. Having reiterated the principles culled out in the case of N.C. Santhosh (Supra), the Apex Court held that on the date of consideration of her petition for compassionate appointment, a divorced daughter was not included in the relevant Rules for compassionate appointment. The Rules were amended to include divorced daughters subsequently. Even otherwise, at the time of death of the Government employee, marriage of the petitioner was subsisting and as such she was a married daughter and married Page - 26 of 28 daughter was also kept beyond the purview of compassionate appointment. The Apex Court, therefore, quashed and set aside the impugned judgment passed by the Karnataka High Court whereby the High Court directed the State appellants to consider the application of the divorced daughter for grant of compassionate appointment to her. In that case, the issue of Constitutionality of the State's die-in-harness policy was not raised before the Apex Court. Thus the facts and issues being different, the case in hand is not covered by the said decision. [25] From the decisions rendered on this issue by various High Courts across the country in the judgments cited to Supra, it would appear that the different High Courts have unanimously viewed that complete exclusion of married daughters from the purview of the scheme of compassionate appointment is unreasonable, arbitrary and violative of the equality clauses of the Constitution enshrined in Articles 14 to 16. As discussed, in the Full bench decision in the case of Purnima Das (Supra) followed by Sulekha Gorain (Supra), Calcutta High Court disapproved such exclusion. The SLP against the decision rendered by the Calcutta High Court in the case of Purnima Das(Supra), was also dismissed by the Apex Court. Similarly, the decision of the High Court of Karnataka in the case of Bhuvaneshwari V. Puranik (Supra) striking down the Rule denying compassionate appointment to a married daughter only on the ground of her marital status also received approval of the Hon'ble Apex Court in the State of Page - 27 of 28 Karnataka & Ors. Vs. C.N. Apporva Shree & Anr. vide decision dated 17.12.2021.
[26] The very object of die-in-harness scheme is to provide urgent relief to mitigate the hardships arising out of the death of the earning member of the family. Numerous situations can be contemplated where there may be none other than the married daughter to support the family of the deceased Government servant. Such a situation having arisen, object of the die-in-harness scheme to relieve the family of the deceased Government servant of emergent financial crisis by providing compassionate appointment to an eligible member would be frustrated if the married daughter, who is otherwise eligible for such appointment, is kept beyond the purview of the scheme only on the basis of her marital status. Marriage does not break the bond between a daughter and her parents as it does not do between a son and his parents. A crisis in the family of her parents equally worries a married daughter. As such, there is no rationale behind exclusion of a married daughter from the scheme. Therefore, a die-in-harness policy inasmuch as it operates as a disqualification in the case of a married woman, as against a married man must be held to be discriminatory and such policy, tested on the touchstone of Articles 14 to 16 of the Constitution, cannot be held to be valid. As a result, we find no merit in the appeals. Resultantly, the appeals stand dismissed. [27] Appellants are directed to consider the applications for compassionate appointment received from the respondents afresh and Page - 28 of 28 dispose the same on merit within a period of 3(three) months from today.
[28] With these observations, the appeals are disposed of. Pending application(s), if any, shall also stand disposed of.
(S.G. CHATTOPADHYAY), J (INDRAJIT MAHANTY), CJ Rudradeep