High Court Madras High Court

J. Jeba Mary vs The Chairman on 11 March, 2011

Madras High Court
J. Jeba Mary vs The Chairman on 11 March, 2011
       

  

  

 
 
 IN THE HIGH COURT OF JUDICATURE AT MADRAS

Dated :  11-03-2011

Coram

The Honourable Mr.Justice N.PAUL VASANTHAKUMAR
		
W.P.No.25784 of 2010

J. Jeba Mary						... Petitioner
		    
Vs.

1.	The Chairman,
	Tamil Nadu Electricity Board,
	Anna Salai,
	Chennai - 2.

2.	The Chief Engineer (Personnel),	
	Anna Salai,
	Chennai - 2.

3.	The Superintending Engineer,
	Kanyakumari Electricity Distribution Circle,
	Nagercoil - 3.				... Respondents

Prayer:	Petition filed under Article 226 of Constitution of India, seeking a Writ of Certiorarified Mandamus calling for the entire records connected with the impugned order passed by the third respondent in Lr.No.005613/Ni.Pi.1/B2/05 dated 23.4.2005 and quash the same and direct the respondents 1 and 2 to provide suitable employment to the petitioner on compassionate ground on the basis of the representation dated 6.10.2010 and in the light of the order in W.A.No.42 of 2007 dated 2.7.2009 in the case of the Chief Engineer (Personnel) v. P.Venkatesan.
(Prayer amended as per order of the Court dated 2.12.2010 in M.P.No.1 of 2010)

		For Petitioner	: Mr.S.N.Ravichandran

		For Respondents	: Mr.B.Sekar


O R D E R

The prayer in the writ petition is to quash the order passed by the third respondent and direct the respondents to provide suitable employment to the petitioner on compassionate ground on the basis of the representation submitted by the petitioner dated 6.10.2010 in the light of the order in W.A.No.42 of 2007 dated 2.7.2009.

2. The case of the petitioner is that her father was employed as Helper in the Tamil Nadu Electricity Board in Karingal Section under the control of the third respondent and he died on 2.8.1991 at the age of 41 years while in service. He left behind him the his mother (petitioner’s grandmother), his father (petitioner’s grandfather), widow (petitioner’s mother), four daughters including the petitioner herein. Petitioner’s father was the only breadwinner of the family.

3. On 31.7.1992 the petitioner’s mother submitted a representation to the respondents 2 and 3 seeking compassionate appointment. On 28.11.1992 the third respondent returned the application and directed the petitioner’s mother to comply with certain defects, pursuant to which the defects were also complied with on 9.12.1992. On 21.4.1993 the third respondent again directed the petitioner’s mother to produce a certificate stating that no one in their family is in employment. The said certificate was also produced before the third respondent on 2.8.1993. Thereafter there was no response from the third respondent. As the said request of the petitioner’s mother is pending, on 8.4.2005 the petitioner submitted a representation along with income certificate dated 15.3.2005 issued by the Tahsildar, Vilavankode and prayed for giving compassionate appointment.

4. The third respondent passed an order stating that the petitioner has not submitted the application within three years from the date of death of petitioner’s father i.e, 2.8.1991 and within three years from the date of death of petitioner’s father, petitioner has not completed 18 years of age. Petitioner’s mother submitted representation to the Chief Minster’s Special Cell by registered post on 19.10.2006 and prayed for providing employment to the petitioner as no other legal heir is given compassionate appointment due to the death of the petitioner’s father. Petitioner also submitted representations to the third respondent repeatedly in May 2005, 29.2.2008, 6.10.2010 by registered post and no action having been taken, this writ petition was originally filed with a prayer for issuing a writ of mandamus directing the respondents to provide suitable employment for petitioner on compassionate grounds, which was subsequently amended on 2.12.2010 with the present prayer.

5. When the matter was posted for admission on 16.11.2010, the learned counsel for the petitioner submitted that the issue raised in this writ petition is covered by the judgments of this Court as well as Honourable Supreme Court and the learned counsel was directed to serve notice to the standing counsel for TNEB.

6. Even though the matter was adjourned for several times on 23.11.2010, 25.11.2010, 29.11.2010, 3.12.2010, 6.12.2010, 17.12.2010, 11.2.2011, 17.2.2011 and 18.2.2011, no counter affidavit is filed by the respondents.

7. When the matter was posted on 18.2.2011, the learned counsel for the petitioner filed copy of various orders passed by single Judges of this Court including orders passed by me, Division Benches and the orders of the Supreme Court ordering compassionate appointment on similar grounds. The learned standing counsel for TNEB was directed to go through the said judgments and report.

8. On 18.2.2011 the learned counsel for the respondents, without filing any counter affidavit and without disputing the judgments filed by the learned counsel for the petitioner, prayed for time to get instructions. The learned counsel for the petitoner filed a note containing the details of the earlier orders. Since the facts are not in dispute as per the materials available on record and time was granted on ten occasions, further time was not granted as the matter in issue is covered by the judgments of this Court as well as the orders of the Honourable Supreme Court.

9. The appointment of the petitioner’s father in the Tamil Nadu Electricity Board and he died on 2.8.1991, while in service are not in dispute. The same is evident from the legal heirship certificate issued by the Tahsildar, Vilavancodu dated 16.9.1991 and 19.1.2005. The application submitted by the petitioner’s mother and widow of the deceased TNEB employee on 31.7.1992 seeking compassionate appointment for the petitioner’s brother is not in dispute. On 28.11.1992 the second respondent directed the petitioner’s mother to produce the death certificate, legal heirship certificate and consent letter from other legal heirs. The translated version of the said letter reads as follows:

"TAMIL NADU ELECTRICITY BOARD
From						To
The Superintending Engineer,  Tmt.K.Mariapushpam,
Kanyakumari Power			  'Saralvilai House'
Distribution Circle,		  Semmuthal East,
Nagercoil-1.				  Mullankinavilai Post
						  (Via) Karungal,
						  Kumari District.

Letter No.NiBi2/Uthal/33796/92-1, dt.28.11.1992

Madam,
		Sub:	Requesting for employment in
			Electricity Board on compassionate
			ground  reg.
		Ref:	Your letter dated 31.7.92.
----
	An application is annexed herewith in respect of the application sent by you requesting for employment of your son in Electricity Board on compassionate ground.  It is requested to fill in the same without any mistake and to send to this office without any delay.

It is also requested to send along with the application, the copies of educational certificate, transfer certificate, conduct certificate of the applicant, death certificate of the deceased employees, legal heirship certificate, and consent letter from other heirs aged above 18 years, expressing no objection in giving the job to your son.

Sd/- xxxxxxxx
for Superintending Engineer”

Petitioner’s mother also produced the said certificates on 9.12.1992 by registered post and the same was received by the third respondent on 15.12.1992 as per the postal acknowledgment card filed. On 2.8.1993 petitioner’s mother gave an undertaking that no one in her family is employed in Government service or in private concern. The continuous sufferings of the petitioner and her family is also evidenced from the income certificate issued by the Tahsildar dated 15.3.2005, which states that the petitioner’s mother is getting only a sum of Rs.26,800/- per annum towards family pension and Rs.700/- from other sources as yearly income. The Tahsildar also certified that no one in her family is employed in any Government or Private concern. Till date no order is passed by the respondents even though the petitioner’s mother is fighting for her right to get appointment to any one of the legal heir from 31.7.1992.

10. In the above circumstances, the application submitted by the petitioner on 8.4.2005 has to be treated as an application submitted in continuation of petitioner’s mother’s application as the earlier application submitted by the petitioner’s mother has not been considered or rejected till the application dated 8.4.2005 submitted by the petitioner. The impugned order nowhere states that the application submitted by the petitioner’s mother was earlier rejected.

11. It is also a fact that from 26.11.2001 to 28.2.2006 there was a ban order issued by the Government of Tamil Nadu in G.O.Ms.No.212 P&AR Department, dated 28.11.2001 prohibiting the appointment of staff in any of the Government/Government Undertakings. The said ban order was lifted by the Government only during February, 2006.

12. (a) Similar issue as to whether an application seeking compassionate appointment can be rejected on the ground that the application was not submitted within three years from the date of death of the deceased employee and whether completion of 18 years within three years, is a mandatory requirement when earlier application submitted by other claimant is kept pending, was considered by this Court in the decision reported in 2004 (3) CTC 120 (T.Meer Ismail Ali v. The Tamil Nadu Electricity Board) (F.M.Ibrahim Kalifullah,J (as he then was)). In the said case the deceased Board employee died on 13.4.1993 and the application submitted by one of his daughter on 5.8.1997 was rejected on the ground that she had not completed 18 years of age and after completing 18 years of age when an application was made on 4.7.2000 which was rejected on the ground that the application was not made within three years from the date when the Board Proceedings dated 13.10.1995 was issued. This Court considering the technical plea raised by the respondent Board set aside the said order and remitted the matter to pass fresh orders without reference to the objections already raised by the Board. The said order of the learned single Judge was challenged by the TNEB in W.A.No.4008 of 2004 before the First Bench of this Court (consisting of the Hon’ble Mr.Justice Markandey Katju,C.J. (as he then was) and N.V.Balasubramanian,J.) dismissed the writ appeal on 1.12.2004. The respondents herein filed SLP No.6387 of 2005 against the said order which was also dismissed on 1.4.2005 by the Honourable Supreme Court and consequently the said writ petitioner was given compassionate appointment.

(b) Another writ petition in W.P.No.41459 of 2005 was considered by me on the same set of facts. The said writ petition was allowed following the earlier order of the Division Bench of this Court made in W.A.No.4008 of 2004 dated 1.12.2004 and the said decision is reported in (2006) 2 MLJ 200 (Selvi R.Anbarasi v. Chief Engineer (Personnel), TNEB, Chennai). The said order was challenged by the TNEB before the First Bench in W.A.No.988 of 2006. However, the said petitioner was given appointment on compassionate ground by implementing the order and therefore the writ appeal was dismissed as infructuous on 15.9.2006 by recording the statement made by the Standing Counsel for the TNEB.

(c) In W.P.No.21512 of 2003 one Indiraniammal challenged the rejection of compassionate appointment on similar ground. The learned single Judge dismissed the writ petition by order dated 4.8.2003 against which the petitioner therein filed W.A.No.3050 of 2003 and the said writ appeal was allowed by the Division Bench (consisting of the Hon’ble Mr.Justice P.Sathasivam (as he then was) & S.K.Krishnan,J) by order dated 8.3.2005 following the earlier judgments as well as the Supreme Court Judgment reported in (2000) 6 SCC 493 (Balbir Kaur v. Steel Authority of India Ltd). Against the said decision Civil Appeal No.2039 of 2006 was filed by the respondent Board herein which was dismissed by the Honourable Supreme Court on 30.3.2010.

(d) Dismissal of another W.P.No.775 of 2004 by order dated 29.1.2005 on the ground of delay was considered by the Division Bench (F.M.Ibrahim Kalifullah,J. (as he then was) & P.Murugesan,J) in W.A(MD).No.29 of 2006 and by order dated 27.6.2006 the Division Bench allowed the writ appeal and directed to give compassionate appointment to the younger son of the deceased Board employee, who died on 15.11.1996. The said order of the Division Bench was also challenged by the Board in SLP(C)No.15534 of 2007 which was also dismissed by the Apex Court on 8.4.2009.

(e) Three writ petitions were disposed of by me i.e., W.P.Nos.19914 of 2004, 32409 of 2004 and 10577 of 2005 by common order dated 24.7.2006 wherein similar issue was considered. In respect of the above three writ petitions, which were allowed, writ appeal was filed against one writ petition in W.A.No.1206 of 2006 while implementing the order in respect of other two cases. The said writ appeal was allowed by the Division Bench on 29.9.2006. The respondent in the writ appeal viz., J.Karthick filed review application which was also rejected by the Division Bench on 25.8.2008. Against the dismissal of the writ appeal as well as rejection of review application, the said J.Karthick filed SLP(C) No.2004-2005/2009 and on 23.2.2009 the SLPs were tagged along with Civil Appeal No.2039 of 2006 viz., Indiraniammal case. Subsequently the said SLP was numbered as Civil Case Nos.5068-5069 of 2009 which was allowed on 30.3.2010 and the said order reads as follows:

“Leave granted.

Heard learned counsel for the parties.

These Appeals have been filed against the impugned judgment of the High Court of Madras dated 29th September, 2006 and subsequent order dated 25.8.2008 passed in the review application.

The Division Bench of the High Court has reversed the judgment of the learned single Judge only on the ground of delay who directed compassionate appointment to the appellant. The appellant was a minor at the time of the death of his father and since the mother of the appellant applied within time, we are of the opinion that the appellant after becoming major should have been granted compassionate appointment.

Accordingly, we allow these appeals, set aside the impugned judgment of the Division Bench and restore the judgment of the learned single Judge. No costs.”

(Emphasis Supplied)
From the perusal of the above order it is evident that the order passed by the Division Bench in writ appeal and in the review petition were set aside and the order of the single Judge dated 29.9.2006 was restored.

(f) In W.P.No.18575 of 2006 I had an occasion to consider similar issue and allowed the writ petition on 20.6.2006 by following earlier orders. The said order was also challenged by the respondent in W.A.No.42 of 2007 and the Division Bench (D.Murugesan,J & K.Venkataraman,J) dismissed the writ appeal on 2.7.2009. The Board filed SLP(C)No.8305 of 2010 which was also dismissed by the Honourable Supreme Court on 6.7.2010. The said candidate viz., P.Venkatesan was given compassionate appointment by order dated 18.8.2010.

(g) Again similar matter was considered by me in W.P.No.29059 of 2003 and relief granted by order dated 7.7.2006, against which also the Board filed W.A.No.1652 of 2006. The said writ appeal was dismissed by Division Bench (D.Murugesan,J. & S.Nagamuthu,J.) on 30.3.2009.

(h) W.P(MD).No.1335 of 2006 was disposed of by me on 10.8.2006. The said order was also confirmed by the Division Bench (consisting of the Hon’ble Mr.Justice P.D.Dinakaran (as he then was) & P.R.Shivakumar,J.) in W.A.No.309 of 2007 on 8.8.2007 and the same is reported in (2007) 6 MLJ 1011 (Superintending Engineer, Madurai Electricity Distribution Circle v. V.Jaya) and the said candidate viz., V.Jaya was given appointment order.

(i) Similar matter was again considered by me in W.P.No.4050 of 2006 and the said writ petition was allowed by order dated 29.6.2010 following the orders of the Division Bench and Supreme Court and the said judgment is reported in (2010) 7 MLJ 644 (M.Uma vs. Chief Engineer (Personnel), TNEB, Chennai). No appeal is filed against the said order.

13. From the above referred decisions passed by this Court in series of cases on the same ground, it is evident that the similar grounds raised by the respondents that the petitioner has not filed application seeking compassionate appointment within three years from the date of death of her father and that she has not completed 18 years of age within three years are not valid grounds to deny appointment on compassionate ground as no one in her family is employed and the family of the petitioner is in indigent circumstance even today as certified by the Revenue Officials. Petitioner’s mother and petitioner are prosecuting the matter before the respondents right from July, 1992.

14. The learned counsel for the petitioner also cited a decision of the Supreme Court reported in (2008) 9 SCC 24 (Maharaj Krishnan Bhatt v. State of Jammu and Kashmir) for the proposition that once a judgment had attained finality on a particular/similar issue, it could not be termed as wrong and its benefit ought to be extended to other similarly placed persons. Citing the said judgment the learned counsel contended that the earlier orders passed by this Court granting relief to similarly placed persons confirmed upto the Supreme Court and the said orders having been implemented by the Board, the petitioner cannot be discriminated in the matter of giving compassionate appointment as she is also similarly placed. In the said decision in paragraphs 19, 20 and 23 the Supreme Court held thus,
“19. ….. once a similar case of Abdul Rashid Rather came up for consideration before a Single Judge and his writ petition was allowed, a direction was issued to the authorities to appoint him as PSI by granting consequential benefits, the learned Single Judge could not be said to have committed any error of law in following the said decision, in allowing the writ petition filed by the present appellant-writ petitioners and in issuing similar directions to the State authorities. This was particularly true because the judgment and order of the learned Single Judge was confirmed by the Division Bench and even by this Court inasmuch as special leave petition was also dismissed.

20. In our considered opinion, in the light of the facts and circumstances, the Government ought to have accepted and respected the decision of the learned single Judge without filing intra-court appeal. No distinguishing feature had been brought to the notice of the Division Bench, nor the Division Bench set aside the judgment and order passed by the learned Single Judge holding or observing that though Abdul Rashid Rather was granted the benefit and the learned Single Judge ordered extension of those benefits to the writ petitioners, they were not entitled because the case of Abdul Rashid Rather was different. Even before us, nothing special or extraordinary fact or circumstance was shown to distinguish the case of Abdul Rashid Rather and of the present appellants. In our opinion, therefore, the learned single Judge was wholly justified in allowing the writ petition and the Division Bench ought not to have interfered with the said decision.

21. ………………

22. ………………

23. In fairness and in view of the fact that the decision in Abdul Rashid Rather had attained finality, the State authorities ought to have gracefully accepted the decision by granting similar benefits to the present writ petitioners. It, however, challenged the order passed by the single Judge. The Division Bench of the High Court ought to have dismissed the letters patent appeal by affirming the order of the single Judge. The letters patent appeal, however, was allowed by the Division Bench and the judgment and order of the learned single Judge was set aside. In our considered view, the order passed by the learned single Judge was legal, proper and in furtherance of justice, equity and fairness in action. The said order, therefore, deserves to be restored.”

The said Judgment of the Supreme Court was followed by the Division Bench of this Court (consisting of the Hon’ble Mr.Justice S.J.Mukhopadhaya & V.Dhanapalan,J.) in W.A.(MD)Nos.64 & 111 to 126 of 2007, Judgment dated 14.11.2008. In paragraphs 28 and 29 the Division Bench held thus,
“28. In a recent decision of the Supreme Court in Maharaj Krishnan Bhatt and Another v. State of Jammu and Kashmir and Others, (2008) 9 SCC 24, the issue regarding the extension of benefit to similarly situated persons was dealt with and though the proposition of law was accepted that wrong decision in one case could not be extended to others, on facts, it was held that once a judgment had attained finality, it could not be termed as wrong and its benefit should be extended to other similarly situated persons.

29. The above decision of the Apex Court is squarely applicable to the facts of the present case, as in this case, Mamundiraj and others, who were similarly placed like that of the workmen, were given permanent status by the management, but it was not done in the case of the workmen herein, thereby violating the provisions of Article 14 of the Constitution of India.”

15. The issue i.e., to consider similarly placed persons equally if the issue is identical was considered by me in the decision reported in 2006 WLR 327 : (2006) 2 MLJ 572 (N.S.Balasubramanian v. Food Corporation of India, New Delhi). Paragraphs 16 and 17 reads as follows:

16.(a) The learned Senior counsel for the petitioner cited the judgment of the Supreme Court reported in AIR 1997 SC 3588 (K.C.Sharma v. Union of India), wherein in para 6 it is held as under,
“6. Having regard to the facts and circumstances of the case, we are of the view that this was a fit case in which the Tribunal should have condoned the delay in the filing of the application and the appellants should have been given relief in the same terms as was granted by the Full Bench of the Tribunal. The appeal is, therefore, allowed, the impugned judgment of the Tribunal is set aside, the delay in filing of O.A.No.774 of 1994 is condoned and the said application is allowed. The appellant would be entitled to the same relief in the matter of pension as has been granted by the Full Bench of the Tribunal in its judgment dated December 16, 1993 in O.A.Nos.395-403 of 1993 and connected matters. No order as to costs.”

(b) In another decision cited by the learned Senior Counsel for the petitioner reported in (2003) 12 SCC 192 (State of Karnataka and others v. N.Parameshwarappa and others) in paragraphs 8 and 9 the Supreme Court held as under,
“8. …we do not find any reasonable justification to confine the relief to only such of the teachers who approached the court and having regard to the fact that relief related to the revision of scales of pay, every one of that class of teachers who approached would be entitled to the benefit, notwithstanding that they have not approached the Court. We are in equal agreement with the Division Bench in denying the payment of interest at compounded rates which, in our view, cannot be justified at all on the facts and circumstances of the case wherein a serious and genuine doubt existed about the applicability of the government order dated 30.3.1990, as raised in the proceedings.

9. For all the reasons stated above, the appeals filed both by the State as well as by the private respondent teachers fail and shall stand dismissed. Our declaration to extend the benefits of the judgments to others who have not approached the Court, but similarly placed is to do complete and substantial justice. No costs.”

(c) In yet another decision reported in 1999 SCC (L&S) 788 (Govind Ram Purohit and another v. Jagjiwan Chandra and others), in para 3 the Honourable Supreme Court held thus,
“3. It was lastly contended by the learned counsel for the appellants that whereas the petition had been filed by only Respondent 1, the High Court while finally concluding the matter has given a direction to promote all those who were senior to the appellants even though they were not parties to the petition. Once the High Court had placed a particular interpretation on the Rules, the benefit of that interpretation had to go to all those who qualified under the seniority-cum-merit rule. There was no point in waiting for each and every person to file a petition. Therefore, we do not see any reason why we should entertain such a technical plea when the High Court has done substantial justice to all concerned.”

From the analysis of the judgments cited above, it is beyond doubt and clear that once the point is decided in favour of a group of persons, there is no further point in waiting for each and every person to file petition and pray for the same relief. As held by the Honourable Supreme Court, the benefit of the judgment is equally applicable to similarly placed persons to do complete and substantial justice.

17. The Law Department as well as the Finance Department of the respondents/Corporation considered the similarity of the issue involved and recommended to the respondents to pay the recovered amount to the petitioners as well. Hence the denial of the said benefit to the petitioners is unreasonable and violative of Articles 14 and 16 of the Constitution of India. The decisions cited by the learned Additional Advocate General reported in AIR 1996 SC 2890 (State of Karnataka v. G.Halappa) and AIR 2002 SC 2427 (State of Karnataka v. G.Halappa) have no application to the facts of this case because of the submission that Circular No.13 dated 9.7.1997 was wrongly applied by the respondents while stepping up of the pay. The said contention was raised before the Kerala High Court and before the Honourable Supreme Court and the same was not accepted. Hence it is not open to the respondents to raise the said plea in this writ petition as they were parties to the proceedings before the Kerala High Court.”

The said decision is confirmed in W.A.No.956 of 2006 by the Division Bench by Judgment dated 30.10.2006. SLP(C)No.677 of 2007 filed against the same was also dismissed by the Supreme Court on 23.4.2007.

16. Having regard to the abovesaid facts as well as the undisputed facts regarding the claim of the petitioner’s mother made in July, 1992 i.e., within one year from the date of death of petitioner’s father and no final order having been passed rejecting the claim of the petitioner’s brother as per the petitioner’s mother’s request, respondents are not justified in passing the impugned order.

17. Applying the above referred judgments to the facts of this case the impugned order is set aside with direction to the respondents to consider the claim of the petitioner treating the application submitted by the petitioner on 11.4.2005 as a continuation of application submitted by the petitioner’s mother on 31.7.1992 in the light of the income certificate issued by the Tahsildar, Vilavancodu, dated 15.3.2005 and pass fresh orders, within a period of four weeks from the date of receipt of copy of this order, without reference to the objections raised in the impugned order.

The writ petition is ordered accordingly. No costs.

vr

To

1. The Chairman, Tamil Nadu Electricity Board,
Anna Salai, Chennai – 2.

2. The Chief Engineer (Personnel), Anna Salai,
Chennai – 2.

3. The Superintending Engineer,
Kanyakumari Electricity Distribution Circle,
Nagercoil 3