High Court Kerala High Court

M.Ratheesh vs Union Of India Rep. By Its … on 18 August, 2008

Kerala High Court
M.Ratheesh vs Union Of India Rep. By Its … on 18 August, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 22985 of 2008(J)


1. M.RATHEESH, AGED 27 YEARS
                      ...  Petitioner

                        Vs



1. UNION OF INDIA REP. BY ITS SECRETARY
                       ...       Respondent

2. DEVELOPMENT COMMISSIONER, SMALL SCALE

3. DIRECTOR, SMALL ENTERPRENEUR PROMOTION

                For Petitioner  :SRI.K.JANARDHANAN

                For Respondent  :SRI.P.PARAMESWARAN NAIR,ASST.SOLICITOR

The Hon'ble MR. Justice P.N.RAVINDRAN

 Dated :18/08/2008

 O R D E R
                             P.N.Ravindran, J.
                        =====================
                         W.P(C).No.22985 of 2008
                        =====================

                Dated this the 18th day of August, 2008.

                                JUDGMENT

The petitioner’s father was employed as Skilled Worker, Grade II in

the Small Entrepreneur Promotion and Training Institute, Thiruvalla. He

passed away while in service, on 3.9.2002. The petitioner was born on

17.4.1983. Long after his father passed away, the petitioner submitted

Ext.P1 application dated 1.2.2006 claiming appointment under the Dying

in Harness Scheme. That application was rejected by Ext.P2 letter dated

31.1.2006. Nearly 1 year and 10 months later, the petitioner submitted

Ext.P3 representation to the second respondent to reconsider the issue.

This Writ Petition was thereafter filed seeking the following reliefs:

“(i) issue a writ of certiorari or any other writ and to

quash Exhibit P2 communication and for a direction to

respondents to give employment to the petitioner under

compassionate appointment.

(ii) issue a writ of mandamus or another writ or

direction to the 2nd respondent herein to dispose of Ext.P3

representation within a time limit to be fixed by this

Hon’ble Court.”

2. Ext.P2 which is sought to be quashed is dated 31.1.2006. It

states that for non-availability of vacancies in Group C and Group D

posts, it is not possible to appoint the petitioner under the Dying in

WP(C) 22985/08 -: 2 :-

Harness Scheme. The petitioner’s father passed away on 3.9.2002. The

petitioner was a major when his father passed away. He did not apply for

appointment under the Dying in Harness Scheme till he submitted Ext.P2

application on 1.2.2006. In Umesh Kumar Nagpal v. State of Haryana –

(1994)4 S.C.C.138 the Apex Court has held that appointment under the

Dying in Harness Scheme is not a method for appointment and that it is

intended to give assistance to the family of the deceased employee. It

was held that the appointments under the said scheme cannot be made

after a long number of years. The Government of India had pursuant to

the decision of the Apex Court, issued an office memorandum stipulating

that applications for appointment under the Dying in Harness Scheme

will have to be submitted within one year of the death of the employee

and that the appointments will be confined to 5% of the vacancies in

Group C/D post. The petitioner did not apply for nearly 4 years after his

father passed away. In the light of the decision of the Apex Court

referred to above and the order passed by the Government of India, his

application was highly belated. It was rejected by Ext.P2 on the ground

that vacancies were not available to accommodate the petitioner. The

petitioner did not choose to challenge Ext.P2 in time. Instead, after

nearly one year and 10 months, he submitted Ext.P3 representation

seeking reconsideration of the matter. In my considered opinion, in the

light of the law laid down by the Apex Court in Umesh Kumar Nagpal v.

State of Haryana – (1994)4 S.C.C.138, the petitioner cannot seek or be

WP(C) 22985/08 -: 3 :-

granted appointment under the Dying in Harness Scheme. Further, the

petitioner did not choose to challenge Ext.P2 for quite a long time. On

that ground also, the Writ Petition fails.

For the reasons stated above, I hold that there is no merit in the

Writ Petition. The Writ Petition fails and it is accordingly dismissed.

P.N.Ravindran,
Judge.

ess 19/8