High Court Kerala High Court

Mohammed Noushad.K vs Secretary To Government on 9 July, 2010

Kerala High Court
Mohammed Noushad.K vs Secretary To Government on 9 July, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 19641 of 2010(E)


1. MOHAMMED NOUSHAD.K,
                      ...  Petitioner

                        Vs



1. SECRETARY TO GOVERNMENT,
                       ...       Respondent

2. DIRECTOR OF PUBLIC INSTRUCTIONS,

                For Petitioner  :SRI.C.KHALID

                For Respondent  : No Appearance

The Hon'ble MR. Justice C.T.RAVIKUMAR

 Dated :09/07/2010

 O R D E R
                         C.T.RAVIKUMAR, J.
                          ---------------------------
                      W.P.(C) No. 19641 OF 2010
                          --------------------------
                  Dated this the 9th day of July, 2010

                           J U D G M E N T

The father of the petitioner died-in-harness on 23.3.2005 while

working as Full-time junior language Arabic Teacher in Government

U.P.School, Neerchal. After obtaining consent from the legal heirs

the petitioner, who is the son of the deceased, submitted an

application for getting appointment under the dying-in-harness

scheme. The said application submitted by the petitioner was

rejected as per Ext.P1 on the ground that the petitioner is married.

This writ petition has been filed challenging Ext.P1 and also with a

further prayer for issuance of a writ of mandamus commanding the

first respondent to reconsider the application submitted by the

petitioner on 9.5.2005 for employment assistance under the

Compassionate Employment Scheme and pass orders thereon.

The main contention of the petitioner is that Ext.P1 is unsustainable

in the light of the decisions of this Court reported in Rev.Mother,

Delphine Mary v. State of Kerala (2002 (1) KLT 137) and

St.Ignatious High School v. State of Kerala (2005 (3) KLT 1000).

The learned Government Pleader has also brought to my attention

WPC No.19641/2010
2

that subsequently the Government themselves included the category

of married son and daughter among eligible categories for

appointment under the dying-in-harness scheme. In the light of the

aforesaid decisions and also the subsequent development, I am of

the view that Ext.P1 requires reconsideration.

Accordingly, this writ petition is disposed of with a direction to

the first respondent to consider the application dated 9.5.2005

submitted by the petitioner for employment assistance under the

Compassionate Employment Scheme afresh expeditiously, at any

rate, within a period of three month from the date of receipt of a copy

of this judgment. To enable the first respondent to reconsider the

same, Ext.P1 is set aside. It is made clear that this Court has not

made any observation with respect to the merits of the contentions

raised by the petitioner for appointment under the dying-in-harness

scheme.

C.T.RAVIKUMAR
(JUDGE)
vps

WPC No.19641/2010
3

WPC No.19641/2010
4