High Court Punjab-Haryana High Court

Smt. Sudesh Sharma vs State Of Haryana & Others on 3 February, 2009

Punjab-Haryana High Court
Smt. Sudesh Sharma vs State Of Haryana & Others on 3 February, 2009
       IN THE PUNJAB AND HARYANA HIGH COURT
                    AT CHANDIGARH

                              CWP No.1176 of 2009
                              Date of decision: February 3, 2009

Smt. Sudesh Sharma                                 ... Petitioner

                            Versus

State of Haryana & others                          ... Respondents

CORAM : HON'BLE MR. JUSTICE AJAY TEWARI

Present :   Mr. Gaurav Sethi, Advocate
            for the petitioner.

            Mr. Harish Rathee, Sr. DAG, Haryana.

                      ***

1. Whether Reporters of Local Newspapers may be allowed to see
the judgment?

2. To be referred to the Reporters or not?

3. Whether the judgment should be reported in the Digest?

AJAY TEWARI, J.(Oral)

The husband of the petitioner who was working as

Assistant Line Man with the respondents died in service on

19.08.2003. At that time, Haryana Compassionate Assistance to

the Dependents of Deceased Government Employees Rules, 2003

were in force. As per those rules, the petitioner’s son was

entitled to compassionate appointment. Admittedly, the name of

the petitioner’s son was put in the seniority list made for

providing compassionate appointment. However, before

compassionate appointment could actually be granted, the Rules

of 2003 were replaced by the Haryana Compassionate Assistance

to the Dependents of the Deceased Government Employees Rules

2006 under which the provision of compassionate appointment

has been replaced with the scheme of providing monthly financial
CWP No.1176 of 2009 -2-

assistance/ one time grant. It may be noticed that during this

interregnum the Compassionate Assistance Rules of 2005 also held

the field for about one year.

It is the contention of the learned counsel for the

petitioner that the petitioner’s son is entitled for compassionate

appointment since at the time when her husband died, the Rules

of 2003 were in force. Alternatively learned counsel for the

petitioner has argued that if compassionate appointment cannot

be granted then at least her case should be dealt with under

Rules of 2006 i.e. at the time when the case was considered, but

that she could not be forced to take the option of taking one time

compensation under the 2003 or 2005 Rules.

With regard to the first contention of the learned

counsel for the petitioner, I put to her that there are Division

Bench judgment of this Court which would need to be harmonized

in order to give relief to the petitioner and that this process may

end up in delaying the case for ex-gratia relief.

In Lalita Sharma versus State of Haryana &

others bearing CWP No.6890 of 2007 decided on

11.07.2007, a Division Bench of this Court held as under:

“After hearing both the sides, the following
controversy is required to be resolved for the decision
of present Civil Writ Petition:

i) Whether the case of the petitioner i.e. Dependents
of the deceased Government employees for grant of
financial assistance under the schemes of 2003, 2005
& 2006 is made out on account of death of
Government employee?

CWP No.1176 of 2009 -3-

So far as the relief of financial assistance in
respect of dependent of Government employee who
died prior to 04.03.2003 is concerned, there was no
provision in any of the instructions/ policy issued by
the government for grant of financial assistance. So,
the Government employee who died prior to
04.03.2003, his/her dependents are not entitled to
compassionate assistance. However, the dependents
of Government employees whose bread earner died
after 04.03.2003, are entitled to financial assistance
under the schemes of 2003, 2005 & 2006 whichever is
applicable to the dependents provided they fulfil the
conditions laid down under the said schemes. There is
no reason for with-holding the relief of financial
assistance to the dependents of government employee
who died after 28.02.2003 in case their case is
covered under any of the schemes referred to above.
So, we have no hesitation in holding that in case the
government employee has died after 04.03.2003, in
that case, the petitioners are entitled to financial
assistance, according to the scheme applicable to
them, as discussed above.

Therefore, in the light of what has been
held above, the claim of the petitioners for grant of
compassionate appointment in all the above-said writ
petition stand declined. However, the respondents are
directed to make the payment of financial assistance
to the dependents in accordance with the schemes
applicable to them. These directions are available only
to the petitioners who fall within the ambit of definition
of dependents under the relevant schemes and are
otherwise found eligible according to the above noted
scheme.”

In Sheela Devi versus State of Haryana & others
CWP No.1176 of 2009 -4-

bearing CWP No.8844 of 2007 decided on 22.08.2008,

another Division Bench of this Court held as follows:

“We are unable to appreciate and accept the
stand taken by the respondents, whereas we find
substance in the averments made by the petitioner(s).
As noticed above the husband of the petitioner expired
on 11.10.2005 and the application for compassionate
appointment was moved on 24.10.2005. The said
application was to be considered under the then
prevalent Rules/Policy/Scheme. Admittedly, the same
has not been done in the present case and as such the
petitioner has been deprived of the benefit of being
considered under the applicable Rules/Policy/Scheme.

In these circumstances, we dispose of these
writ petitions and direct the respondents to consider
the claim of the petitioner(s) afresh in the light of
Instructions/Rules applicable at the time of death of
the government employee.”

In this view of the matter, counsel for the petitioner

has stated that he would press his alternative argument.

In my opinion, this is a justifiable request. It would be

only fair if the respondents are held down to the provisions of

2006 policy under which an option is to be granted to the family

to either accept one time relief or opt for monthly assistance.

In the circumstances, this writ petition is disposed off

with a direction to the respondents to grant option to the

petitioner to decide whether she wants lump sum assistance or

monthly assistance and, after the said option has been exercised

to release to the family the assistance opted. Needful be done

within a period of 3 months from the date of receipt of certified
CWP No.1176 of 2009 -5-

copy of this order.

February 03, 2009     (AJAY TEWARI)
sonia                     JUDGE