High Court Jharkhand High Court

Nirmala Kumari vs State Of Jharkhand & Ors on 18 November, 2008

Jharkhand High Court
Nirmala Kumari vs State Of Jharkhand & Ors on 18 November, 2008
      IN THE HIGH COURT OF JHARKHAND AT RANCHI
                W.P.(S No.1986 of 2003

      Nirmala Kumari                             Petitioner
                          Versus
      The State of Jharkhand & Others            Respondents

CORAM : HON'BLE MR JUSTICE AJIT KUMAR SINHA

      For the Petitioner :         Mr.A.K.Pandey
      For the Respondents:         Mr.J.C. to Sr.S.C.-II

                     --------------
06/18.11.2008

In this writ petition the petitioner has prayed for issuance of
an appropriate writ in the nature of certiorari fir quashing the letter
No.2520 dated7.9.2007 issued under the signature of the General
Manager -cum- Chief Engineer, Dhanbad Area, Electricity Board, Dhanbad
by which the application as well as prayer of the petitioner for her
appointment on compassionate ground has been rejected and to appoint
the petitioner on any post of IIIrd or IVth grade employee on
compassionate ground.

The counsel for the petitioner argues that if an unmarried
daughter is entitled to compassionate appointment why not a widow or a
divorcee, which is the case of the petitioner herein. Unfortunately, the
petitioner has not challenged even the policy which confines the benefit of
compassionate appointment only to an unmarried daughter.

Be that as it may, when the policy itself clearly states that
only unmarried daughter is entitled to compassionate appointment the
petitioner cannot have any rightful or legal claim for compassionate
appointment. This writ petition is accordingly dismissed without any order
as to costs.

(Ajit Kumar Sinha,J.)
NKC