High Court Rajasthan High Court - Jodhpur

Gopal Ram vs R.S.R.T.C.,Jaipur & Ors on 13 August, 2008

Rajasthan High Court – Jodhpur
Gopal Ram vs R.S.R.T.C.,Jaipur & Ors on 13 August, 2008
                       S.B.CIVIL WRIT PETITION NO.4965/2008
                   Gopal Ram         Vs.     R.S.R.T.C. & Ors.


                        Date of Order        ::     13.8.2008


                     HON'BLE MR. JUSTICE GOVIND MATHUR

           Mr. Kishore Ranga, for the petitioner.
                                     ...


            By this petition for writ the petitioner is claiming appointment on
     compassionate grounds being ward of a deceased employee of Rajasthan
     State Road Transport Corporation.       It is stated that father of the
     petitioner, while working as Conductor with the Corporation, died on
     15.11.2000 when age of the petitioner was of 12 years, 10 months and 6
     days, as such, he was not in a position to claim for appointment on
     compassionate grounds. He preferred an application only after becoming
     major and that is dismissed by the respondents being not filed within a
     period of 90 days from the date of death of the employee.


           It is not in dispute that father of the petitioner died in the year
     2000 that is about eight years back from today. The appointment on
     compassionate grounds can not be claimed as a matter of right as it is a
     deviation from the principles of equality to provide some assistance to
     the persons facing harness due to untimely death of their bread-earner.
     The harness that was existing in the year 2000 must have been reduced
     in last 8 years, and therefore, after lapse of this period       I do not
     consider it appropriate to deviate from rule of equality.



           The petition for writ, therefore, is dismissed.

                                                      (GOVIND MATHUR), J.

Jgoyal’