Bombay High Court High Court

Aparna Narendra Zambre – vs Assistant Superintendent … on 1 August, 2011

Bombay High Court
Aparna Narendra Zambre – vs Assistant Superintendent … on 1 August, 2011
Bench: A.M. Khanwilkar, Mridula Bhatkar
                                              1                                128411


               IN THE HIGH COURT OF JUDICATURE AT BOMBAY




                                                                           
                           CIVIL APELLATE JURISDICTION




                                                   
                          WRIT PETITION NO. 1284 OF 2011

     1. Aparna Narendra Zambre -                             ]
     nee - Aparna Mohan Kulkarni                             ]




                                                  
     Age 26 years, Occ: Unemployed R/o. 481,                 ]
     Kirti Apartment, Overseer Colony South,                 ]
     Shivajinagar, Sangli                                    ]




                                      
     2. Vaishali Mohan Kulkarni                              ]
     Age 52 years, Occ: Unemployed R/o.481,
                        ig                                   ]
     Kirti Apartment, Overseer Colony South,                 ]
     Shivajinagar, Sangli                                    ]          ...Petitioners
                      
               V/s.

     1. Assistant Superintendent Engineer,                   ]
     Krishna -Koyna Upsa Sinchan Project Board,              ]
     Sangli                                                  ]
      


     2. Collector, Office of the Collectorate, Sangli        ]
   



     3. The State of Maharashtra                             ]
     through its Department of Irrigation, Mantralaya,       ]
     Mumbai                                                  ]





     (Notice to be served on the A.G.P., High Court,         ]
     Mumbai)                                                 ]        ...Respondents

     Mr. A.M. Kulkarni with Mr. Akshay Shinde for the Petitioners





     Mr. A.B. Vagyani, A.G.P., for Respondents No. 2 and 3


                             CORAM: A.M. KHANWILKAR AND
                                     MRS. MRIDULA BHATKAR, JJ.

RESERVED ON: 5TH MAY, 2011
PRONOUNCED ON: 1ST AUGUST, 2011

::: Downloaded on – 09/06/2013 17:34:46 :::
2 128411

JUDGMENT (Per A.M. Khanwilkar, J.):-

This petition is filed by the heirs and family members of

deceased Mohan Kulkarni, who was working as an Assistant Engineer in

Mhaishal Pump House No. 2, who died in harness on 8th September,

2003, leaving behind petitioner No. 2 as his widow and two daughters.

Petitioner No. 1 is one of the daughters of deceased Mohan. At the

relevant time, she was unmarried. The other daughter was already

married in November, 2002, before the said Mohan Kulkarni died in

harness.

2. After the death of Mohan, his widow, petitioner No. 2 made

an application on 29th July, 2004 addressed to the Executive Engineer,

Mhaishal Pump House No. 2 at Sangli, requesting to appoint her

unmarried daughter, petitioner No.1, to the post of Junior Clerk or any

other suitable post on compassionate ground. She further stated that she

has no objection if petitioner No.1, who was her unmarried daughter,

were to be given such appointment. The said proposal was forwarded to

the Superintending Engineer, Krishna-Koyna Upsa Sinchan Project

Board at Sangli by the Executive Engineer on 27th August, 2004. On 10th

September, 2004, respondent No. 1 forwarded the said application to

::: Downloaded on – 09/06/2013 17:34:46 :::
3 128411

the Collector, Sangli, for necessary action. The name of petitioner No. 1

came to be included in the Wait List of candidates to be appointed on

compassionate ground prepared by the Collector as well as the

Department. By letter dated 10th December, 2007, respondent No. 1

informed petitioner No. 1 that her name was included in the Wait List

prepared by the Office of the Collector and was at Serial No. 146 and at

Serial No. 10 in the Wait List prepared by the Department some time in

August, 2005. Petitioner No. 1 was also informed to remain present in

his office on 17th December, 2007 with relevant documents. It is the case

of the petitioners that necessary documents were produced by the

petitioners. The petitioners, once again, received a communication dated

2nd June, 2009, calling upon them to remain present in the office with the

relevant documents. Accordingly, petitioner No.1 went to the office of

the respondents on 3rd June, 2009, and, again, on 5th June, 2009. On 8th

June, 2009, the Collector called upon respondent No. 1 to give para-wise

remarks on the proposal of petitioner No. 1 and to submit a detailed

report. Respondent No. 1, once again, confirmed the position that name

of petitioner No. 1 is included in the Wait List prepared prior to 22nd

August, 2005. Petitioner No. 1 was called upon to submit undertaking in

the prescribed format and to furnish necessary information. Accordingly,

petitioner No. 1 submitted the undertaking / affidavit on 31st July, 2009

::: Downloaded on – 09/06/2013 17:34:46 :::
4 128411

as per the requirements specified in the written communication received

by her dated 13th July, 2009. The petitioners were shocked and surprised

to receive communication from the Executive Engineer dated 10th

November, 2010. It is mentioned therein that petitioner No. 2, being

widow, was getting monthly pension, and, in the view of the Department,

she was financially sound and was not dependent on petitioner No. 1.

Then, referring to Government Resolution dated 26th October, 1994, it

was stated that petitioner No.1 was ineligible to be appointed on

compassionate ground, being married daughter of the deceased

employee. As per the said Government Resolution, besides the other

family members mentioned therein, only an unmarried daughter is

eligible to be considered for appointment on compassionate ground. This

decision is challenged in the present petition.

3. The petitioners not only pray for quashing and setting aside

of the said decision, but also pray for direction against the respondents to

forthwith appoint petitioner No. 1 to a suitable post with effect from 29th

July, 2004, along with back wages and consequential benefits.

4. This petition is opposed by the Department. The learned

A.G.P. has adopted the reasons stated in the impugned communication

::: Downloaded on – 09/06/2013 17:34:46 :::
5 128411

dated 10th November, 2010, and has contended that the said view is

consistent with the policy of the Government notified in the Government

Resolution dated 26th October, 1994. According to the learned A.G.P.,

so long as the said policy is in place and the validity thereof is not being

challenged on permissible grounds, no fault can be found with the

conclusion reached by the Authority of rejecting the request of petitioner

No. 1 for being appointed on compassionate ground.

5. Having considered the rival submissions, we would first

advert to the admitted facts of the present case. It is common ground that

Mohan Kulkarni, father of petitioner No. 1 and husband of petitioner

No.2, was working as Assistant Engineer in Mhaishal Pump House

No. 2. He died in harness on 8th September, 2003, leaving behind the

petitioners and one more daughter, who was already married in

November, 2002. Admittedly, petitioner No.1 was unmarried at the time

when her father, Mohan Kulkarni, expired on 8th September, 2003. She

was unmarried even on 29th July, 2004 when application was made for

considering her case for appointment in a suitable post on compassionate

ground. She was unmarried even when her name was included in the

Wait List on 22nd August, 2005. She, however, got married on 11th July,

2007. She was called upon to comply with formalities for being

::: Downloaded on – 09/06/2013 17:34:46 :::
6 128411

considered to be appointed on suitable post on compassionate ground in

June, 2009. It is common ground that the fact that petitioner No. 1 got

married on 11th July, 2007 was disclosed to the authorities. Petitioner

No.1 filed undertaking / affidavit, inter alia, stating that her mother,

petitioner No. 2, was getting pension amount, which was not sufficient to

maintain herself. Therefore, she was interested in taking up job so as to

support her mother, who was entirely dependent on the income of her

father. She has also stated that her husband was not opposed to assist

petitioner No.2 financially in the event she were to get employment on

compassionate ground. In substance, she claimed that it was her desire

to get employment so as to support her mother, petitioner No. 2, and to

overcome her financial hardship.

6. According to the petitioners, in spite of this stand of the

petitioners, the respondents rejected the claim of petitioner No.1 for

being appointed on suitable post on compassionate ground. Only two

reasons are recorded in the impugned communication received by the

petitioners. Firstly, petitioner No. 2 was getting Family Pension, which,

according to the respondents, was sufficient to maintain herself.

According to the respondents, it is not as if petitioner No. 2 was

dependent on petitioner No. 1. The other reason mentioned in the

::: Downloaded on – 09/06/2013 17:34:46 :::
7 128411

impugned communication is that petitioner No. 1, being married

daughter, was not eligible to be considered for appointment on

compassionate ground.

7. Reverting to the first reason mentioned in the impugned

communication, we fail to understand as to how that ground can be said

to be germane for rejecting the request of the petitioners to appoint

petitioner No. 1 on compassionate ground. If that logic was to be upheld,

it would necessarily follow that even other eligible family members

(referred to in the Government Resolution) of the deceased employee,

would become ineligible for appointment on compassionate ground.

In that, even in the case of other family members such as son, unmarried

daughter, widow, the same reason would be attracted, which would result

in making the scheme of appointment on compassionate ground, such as

clause 3(a) of Government Resolution dated 26th October, 1994, being

otiose. Suffice it to observe that the fact that Family Pension is being

received by the widow or other eligible family members of the deceased

employee can be no basis to deny them the benefit of appointment on

compassionate ground. That concession is in addition to the relief of

Family Pension, which is, essentially, intended to meet the immediate

financial hardship suffered by the members of the family due to the

::: Downloaded on – 09/06/2013 17:34:46 :::
8 128411

sudden demise of the deceased employee. Indeed, after appointment on

compassionate ground, whether the Family Pension should be paid is a

matter to be governed by the extant Rules. The very object of

appointment of dependant of deceased employee, who died in harness, is

to relieve immediate hardship and distress caused to the family by sudden

demise of the earning member of the family. Providing Family Pension

may be lessening the financial hardship, but not completely relieving the

family members of the deceased employee of financial hardship and

distress caused due to his sudden demise, resulting in loss of his regular

salary, on which the entire family was dependent.

8. That takes us to the second reason, which weighed with the

authorities to reject the claim of petitioner No. 1. For that, we may have

to refer to clause 3(a) in the Government Resolution dated 26th October,

1994, which reads thus:-

“‘kklu fu.kZ;] lkekU; iz’kklu foHkkx] Ø- vdaik 1093@2335@iz-Ø 90@93@vkB

fnukad 26 vkWDVkscj 1994

vuqdaik dkj.kkLro ‘kkldh; lsosr uksdjh ns.;kckcrph lq/kkfjr
fu;ekoyh

1- egkjk”Vª jkt; ‘kklukP;k loZ dk;kZy;kr vuqdaik dkj.kkLro
djko;kP;k] use.kqdkauk gs fu;e ykxq jkgrhy-
2- [kkyhy izdkjkae/;s eksM.kkÚ;k ‘kkldh; deZpkÚ;kaps ¼:ikarfjr
LFkk;h o vLFkk;h vkLFkkiusojhy deZpkjh /k:u½ 3-¼v½ ;sFkhy

::: Downloaded on – 09/06/2013 17:34:46 :::
9 128411

ukrsokbZd ;k fu;ekuqlkj vuqdaik dkj.kkLroj ‘kkldh; lsosr

ue.kqdhlkBh ik= vlrhy %&
¼v½ ‘kkldh; lsosr vlrkuk fnoaxr >kysys deZpkjh]
¼c½ {k;] ddZjksx bR;knh xaHkhj vktkjkeqGs] l{ke oS|dh;

vf/kdkÚ;kaP;k izek.i=kuqlkj vdkyh fuo`Rr >kkysys vf/kdkjh@deZpkjh
¼d½ ekufld fadaok ‘kkjhfjd fodykaxrk vkY;kus] l{ke
oS|dh; vf/kdkÚ;kus iq<hy lsoslkBh v{ke BjfoY;kus vdkyh fuo`Rr
dj.;kr vkysys fdaok ojhy dkj.kkLro lsosrwu dkkysys ijarw egkjk”Vª ukxjh lsok ¼fuo`fRrosru½ fu;e] 1982
e/khy fu;e 72 ¼3½ vuqlkj i;kZ;h in nsÅ d:ughrs u Lohdkjrk
lsokfuo`Rrh Lohdkj.kkjs deZpkjh-

3- ¼v½ fnoaxr@vdkyh fuo`Rr ‘kkldh; deZpkÚ;kaph
irh@iRuh] eqyxk fdaok vfookfgr eqyxh vFkok eqR;wiwohZ@ vdkyh

lsokfuo`Rrh iwohZ dk;ns’khj jhR;k nRrd Äsrysyk@?ksrysyh eqyxk@eqyxh
gh fu;ekuqlkj use.kqdhl ik= ukrsokbZd ekuU;kr ;srhy- ;kf’kok; vU;
dqBY;kgh ukrsokbZdkl ;k ;kstuspk Qk;nk feG.kkj ukgh-

¼c½ lnj use.kwd ‘kkldh; deZpkÚ;kaP;k QDr ,dkp
ukrsokbZdkl nsrk ;sbZy-……”

English translation of the abovesaid extract of the said

Government Resolution reads thus:

“Government Resolution, General Administration
Department, No. Comp. 1093/ 2335/ M. No. 90/ 93/ Eight
Dated : 26 October, 1994.

Revised rules in respect of giving employment in
government Service on Compassionate ground.

(1) These rules shall be applicable to the appointments,
to be made on compassionate grounds, in all the offices of
the State Government of Maharashtra.

(2) The relatives of the government employees
mentioned at 3 (A) (including the employees borne on
converted permanent and temporary establishments) falling
in the belowmentioned categories shall be eligible, under

::: Downloaded on – 09/06/2013 17:34:46 :::
10 128411

these rules, for appointment in the government service on

compassionate ground :-

                          (a)     Employees,    died   while in       government




                                                       
                          service.

                          (b)    Officers/ Employees, retired prematurely

under certificate of the competent medical officer,
on account of serious ailments like Tuberculosis,

Cancer etc.

(c) Employees, declared incompetent for further
service by the Competent medical officer on
account of mental or physical disability, who are

made to retire prematurely or who have been
removed from service on the aforesaid ground.

(d) Employees, who became handicapped on
account of accident while discharging their duties, in
the government service, but, who did not accept an

alternative post in spite of offering it under Rule
72 (3) of Maharashtra Civil Services (Pension) Rules
1982, and opted retirement.

(3) (a) Husband/ wife, son or unmarried daughter of the

deceased / prematurely retired government
employee OR son/ unmarried daughter lawfully

adopted, before death/ premature retirement, shall be
deemed to be the relatives eligible to be appointed as
per rules. Except them, no other relative shall get the
benefit under this scheme.

(b) The said appointment can be given to only one
relative of government employees.

…….”

9. Two broad questions would arise while answering this

issue. Firstly, whether the eligibility of the candidate such as petitioner

No. 1 should be reckoned with reference to the date when she became

eligible for consideration to be appointed on compassionate ground, or

whether her eligibility should be reckoned with reference to the date

::: Downloaded on – 09/06/2013 17:34:46 :::
11 128411

when the suitable vacancy becomes available? Secondly, whether the

expression “unmarried daughter” in clause 3(a) of the Government

Resolution can be said to be just and fair, as it excludes the married

daughter for being appointed on compassionate ground?

10. So far as the first point is concerned, we agree with the

petitioners that there are authorities of the Apex Court, on Service

Jurisprudence, in abundance, taking the view that the required

qualification of the candidates should be examined with reference to the

date of making application and not with reference to the date of selection.

The Apex Court has consistently held that, in the absence of a fixed date

indicated in the advertisement / notification inviting applications, with

reference to which, the requisite qualification should be judged, the only

certain date for the scrutiny of the applications will be the last

date for making the applications. [See Rekha Chaturvedi v.

University of Rajasthan, 1993 Supp (3) SCC 168, and Ashok Kumar

Sonkar v. Union of India & Ors., (2007) 4 SCC 54.]

11. In the present case, the father of petitioner No.1 expired on

8th September, 2003, and the application for appointment on

compassionate ground was made soon thereafter, on 29th July, 2004. On

::: Downloaded on – 09/06/2013 17:34:46 :::
12 128411

the date when petitioner No. 1 made application, she was found

to be eligible. Admittedly, she was not married until then, and possessed

other qualifications. Applying the principle underlying the abovesaid

decisions of the Apex Court, the required qualification of petitioner No. 1

should and ought to be judged with reference to the date of her

application made on 29th July, 2004. Indeed, petitioner No. 1 got married

on 11th July, 2007. The question is: Whether, on account of this

circumstance, she became ineligible, being married daughter of the

deceased employee?

12. This question has been exhaustively considered by the

learned Single Judge of our High Court (Smt. Nishita Mhatre, J.), while

deciding Writ Petition No. 6056 of 2010 in the case of The State of

Maharashtra & Ors. v. Medha Prashant Parkhe, vide judgment dated

October 26, 1020. The learned Single Judge has held that clause 3(a) in

the Government Resolution dated 26th October, 1994 is arbitrary and

results in discrimination against married daughter. This decision has

analysed several judgments which have questioned the nexus of

exclusion of married daughters from consideration for appointment on

compassionate ground. The learned Single Judge has adverted to the

exposition of the Calcutta High Court in the case of Smt. Usha Singh v.

::: Downloaded on – 09/06/2013 17:34:46 :::

13 128411

State of West Bengal & Ors., 2003 (2) LLN 554, questioning the nexus

of leaving out married daughter from consideration. The Calcutta High

Court, in paragraph 7 of the said decision, has observed that right to

marry is a necessary concomitant of right to life guaranteed under Article

21 of the Constitution. Right to life includes right to lead a healthy life

so as to enjoy all the faculties of the human body in their prime

condition. In paragraph 10 of the same judgment, the Court proceeded to

pose several questions which were unanswerable, including the nexus

between the qualification of unmarried daughters and the object sought

to be achieved. It went on to observe that, if anyone suggests that a son,

married or unmarried, would look after the parent and his brothers and

sisters, and that a married sister would not do as much, the answer would

be in the negative.

13. In another decision of the Karnataka High Court relied upon

by the learned Single Judge of our High Court, it is observed that the

‘dependency’ should be the yardstick and not the ‘marriage’ to wipe out

the tears from the eyes of the suffering family on account of the loss of

an earning member in the family [see Manjula v. State of Karnataka by

its Secretary, Department of Cooperation Bangalore & Anr., 2005

(104) FLR 271].

::: Downloaded on – 09/06/2013 17:34:46 :::

14 128411

14. The learned Single Judge has also adverted to the decision

in the case of R. Jaymma v. Karnataka Electricity Board & Anr., AIR

1993 I LLJ 587 of the Karnataka High Court, which has held that Article

14 of the Constitution assures to all citizens equality before the law and

legal protection of the law. Article 15 expressly prohibits discrimination

on the ground of sex. Article 16 guarantees equality of opportunity in

matters of public employment. Keeping in mind those principles, the

learned Single Judge of our High Court has observed that the provision

such as clause 3(a) of Government Resolution dated 26th October, 1994,

which excludes married daughter from consideration, is manifestly

discriminatory and arbitrary. As a consequence of this opinion, the

prefix “unmarried” may have to be struck down being unconstitutional.

That would make even a married daughter eligible for consideration.

15. We may usefully refer to the decision of the Division Bench

of the Madras High Court in the case of U. Arulmozhi v. the Director of

School Education in Writ Petition No. 18916 of 2004 decided on 20th

February, 2006 reported in (2006) 2 LW 324 (Mad) (DB). While dealing

with the identical provision in the Government Order, the Court held that

exclusion of married daughter from consideration for appointment on

compassionate ground is untenable. The Court reasoned that the

::: Downloaded on – 09/06/2013 17:34:46 :::
15 128411

provision in question [such as clause 3(a) of G.R. dated 26th October,

1994] does not envisage at the time of actual employment that such

unmarried daughter should continue to be unmarried nor does it provide

that, after the unmarried daughter gets employment on compassionate

ground, she cannot marry in future. Further, there is no column in the

format of application to be submitted to indicate that the applicant at the

time of her employment is required to disclose whether she is married in

the meantime. Nor there is any requirement that an unmarried daughter

is required to remain as a spinster for ever. The Court then found that, if

an unmarried daughter, after getting appointment, has liberty to marry, it

is unfathomable as to why the married daughter be deprived of the

concession.

16. We are conscious of the fact that the petitioners have not

challenged the validity of clause 3(a) of Government Resolution dated

26th October, 1994. We may, however, rest this decision singularly on

the first broad point referred to above. The question is: The eligibility for

appointment should be reckoned from which date? Is it on the date of

selection or with reference to the date of making application? As has

been held earlier, the date of application ought to be reckoned for the

purpose of eligibility of the candidate and not the date of selection.

::: Downloaded on – 09/06/2013 17:34:46 :::

16 128411

The fact that, in the present case, the application for appointment of

petitioner No. 1 on compassionate ground was made on 29th July, 2004 is

indisputable. That was well within time. At the relevant time, petitioner

No. 1 was unmarried. It is also common ground that the name of

petitioner No. 1 was included in the Wait List on 22nd August, 2005.

This event is also crucial to determine the eligibility of the incumbent.

Even at that time she was unmarried. She got married only on 11th July,

2007. Thus, applying the legal position, the date of application and, at

any rate, the date of inclusion of her name in the Wait List ought to be

reckoned for considering the claim of petitioner No. 1. As she was

“unmarried” on that date, she fulfilled the requirements of clause 3(a) of

the Government Resolution. The fortuitous circumstance of her marriage

on 11th July, 2007, while her name remained on the Wait List since 2005

on account of non-availability of vacancy against which she could be

appointed, cannot be the basis to deny her the concession provided to the

family members of deceased Government employee for being appointed

on compassionate ground, which is intended to meet the immediate

financial hardship suffered by the members of the family due to the

sudden demise of the deceased employee.

::: Downloaded on – 09/06/2013 17:34:46 :::

17 128411

17. On this finding, it is unnecessary for us to traverse the wider

issue as to whether the provision contained in clause 3(a) of Government

Resolution dated 26th October, 1994 restricting the concession only to an

unmarried daughter is ultra vires the Constitution.

18. We may now refer to the other decisions pressed into

service by the petitioners. Reliance has been placed on the exposition in

the case of Savita Samvedi & Anr. v. Union of India & Ors., (1996) 2

SCC 380. In this case, the circulars issued by the Railway Board were

under challenge. The first Circular provided for allotment of railway

accommodation to the retired railway employee and also to his unmarried

daughter on out-of-turn basis. That was subsequently clarified by

another circular so as to extend the scope of concession even to married

daughters, subject to fulfilment of certain requirements.

Those conditions were assailed, being contrary to Article 14 of the

Constitution of India. The Court observed that such conditions in respect

of married daughters were wholly unfair, gender-biased, unreasonable

and liable to be struck down under Article 14 of the Constitution. As

aforesaid, it is not necessary for us to go into the larger question on the

facts of the present case.

::: Downloaded on – 09/06/2013 17:34:46 :::

18 128411

19. Reliance is then placed on the decision in the case of

Dr. Mrs. Vijaya Manohar Arbat v. Kashirao Rajaram Savai & Anr.,

(1987) 2 SCC 278. In that case, the question which arose for

consideration was: Whether the parents were entitled to ask for

maintenance from their married daughter under Section 125 of the

Criminal Procedure Code. That question has been answered in the

positive by the Apex Court. Relying on this decision, it is contended by

the petitioners that petitioner No. 1 having submitted undertaking /

affidavit to the effect that the dominant purpose of seeking employment

on compassionate ground was to financially support her mother,

petitioner No. 2, who was the family member of the deceased employee,

and that plea having gone unchallenged, it was not open to the authorities

to reject her application for appointment on compassionate ground. We

find force in this submission.

20. Considering the above, both the grounds referred to in the

impugned communication dated 10th November, 2010 are untenable. In

that case, the basis on which the application of petitioner No. 1 for

appointment on compassionate ground has been rejected by the Authority

cannot be sustained. That does not mean that petitioner No. 1 would be

entitled for the relief of declaration that she is appointed on a suitable

::: Downloaded on – 09/06/2013 17:34:46 :::
19 128411

post with effect from 29th July, 2004, which was the date on which she

made application. After that application, her name was included in the

Wait List in August, 2005. That, by itself, did not give her right of

appointment. That created only a right in her favour for being considered

for appointment as and when suitable vacancy arose. That process was

commenced in June, 2009, when her number in the Wait List matured for

consideration, in anticipation of the vacancy of suitable post. Her

proposal was processed at different levels until November, 2009.

Thereafter, the impugned communication was sent. It is possible that, if

the authorities were to accept her application for appointment on

compassionate ground, she may have got employment some time in

November or December, 2010. However, petitioner No. 1 cannot be

heard to claim relief of payment of back wages and other consequential

benefits from the date of her application on 29th July, 2004. For, until a

right to appointment was created in favour of petitioner No. 1, she cannot

claim relief of back wages as such. Accordingly, while setting aside the

impugned communication, we would direct the authorities to re-consider

the claim of petitioner No. 1 for being appointed on compassionate

ground against a suitable vacancy expeditiously; and appoint her if she is

found eligible in all other respects, including no other senior person to

::: Downloaded on – 09/06/2013 17:34:46 :::
20 128411

her in the concerned Wait Lists is yet waiting to be appointed against

suitable vacancy.

21. Accordingly, we partly allow the Writ Petition on the

following terms:-

(a) The impugned communication dated 10th

November, 2010 issued by the Office of the

Executive Engineer, Exhibit ‘A’, is quashed and set

aside.

(b) The respondents are directed to forthwith

re-consider the claim of petitioner No. 1 for being

appointed on compassionate ground against

suitable vacancy; and if all other candidates senior

to her in the concerned Wait Lists are already

appointed, shall proceed to appoint petitioner No. 1

against a suitable vacancy, if found to be eligible in

all other respects.

(c) No order as to costs.

     MRS. MRIDULA BHATKAR, J.                          A.M. KHANWILKAR, J.




                                                   ::: Downloaded on - 09/06/2013 17:34:46 :::