IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 26859 of 2009(S)
1. UNION OF INDIA
... Petitioner
2. THE DIRECTOR GENERAL
3. THE CHIEF POSTMASTER GENERAL
Vs
1. SYAM KRISHNA
... Respondent
For Petitioner :SRI.S.KRISHNAMOORTHY, CGC
For Respondent :SMT.S.KARTHIKA
The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN
The Hon'ble MR. Justice S.S.SATHEESACHANDRAN
Dated :25/05/2010
O R D E R
THOTTATHIL B.RADHAKRISHNAN
& S.S.SATHEESACHANDRAN, JJ.
---------------------------------------
W.P.(C)No.26859 of 2009
---------------------------------------
Dated this the 25th day of May, 2010
JUDGMENT
THOTTATHIL B.RADHAKRISHNAN, J.
The respondent is the unfortunate heir
of a postman, who died in harness. The Circle
Relaxation Committee {for short “CRC”} took the
view that he is not entitled to compassionate
appointment, on the ground that the widow of
late official is drawing family pension. We have
necessarily to ignore the further statement of
the CRC that “keeping in view the assets and
liabilities of the family, the request cannot
be recommended”. The CRC has not made any actual
assessment of the assets and liabilities of the
family, which could have denuded the applicant
of the entitlement for compassionate
appointment. The CRC’s decision was not
interfered with by the appellate authority. The
Tribunal set aside the decision of the appellate
authority and directed reconsideration by the
appellate authority.
2. The Department has filed this writ
petition under Article 227 of the Constitution
W.P.(C)No.26859 of 2009
:: 2 ::
of India, essentially pointing out that the so
called appellate authority is not an appellate
authority and there is no such authority to sit
in appeal over the decision of the CRC.
3. Though this is a technical argument
on the question of jurisdiction, having perused
the facts, we are of the firm view that the
decision of the CRC, as noted above, resulting in
the refusal of compassionate appointment, is
totally perverse, unreasonable, illegal,
capricious and violative of Article 14 of the
Constitution. On the facts and circumstances, it
also violates the fundamental rights guaranteed
under Article 21 of the Constitution, being a
matter relating to compassionate appointment.
4. We may note that the family pension
granted to the officer’s family is Rs.2025/- upto
12.10.2010, which hereafter gets reduced to
Rs.1,275/-. Obviously, there was no material to
reject the claim for compassionate appointment on
a ground referable to the total income of the
family. We also notice that the facts noticed by
W.P.(C)No.26859 of 2009
:: 3 ::
the Tribunal viz., that the deceased officer had
availed a housing loan and had put up a home in a
5 cents plot and the DCRG amount was adjusted
against that loan etc., are not disputed by the
official respondents. Under such circumstances,
we are of the considered view that the Central
Administrative Tribunal, having found that the
decision of the CRC itself was perverse, ought to
have directed compassionate appointment to be
given to the petitioner, rather than to remit the
matter to the appellate authority. We take the
aforesaid view in the back drop of the situation
that the Department assails the decision of the
Central Administrative Tribunal on the only
ground that he makes has been remitted to an
incompetent authority. There is no challenge to
the findings on facts. Nothing stood in the way
of the Central Administrative Tribunal allowing
the respondent’s application in toto. In our
considered view, ends of justice will not be met,
if the impugned order on facts is upheld and
relief moulded accordingly.
W.P.(C)No.26859 of 2009
:: 4 ::
5. Under such circumstances, to do
complete justice and to effectuate the
fundamental rights of the applicant, we quash the
impugned order of the Central Administrative
Tribunal to the extent it proceeds to remit the
matter to the “appellate authority” over CRC. We
direct that the original application before the
Tribunal will stand allowed in toto, thereby
enabling the applicant to get compassionate
appointment, following this judgment, under the
Compassionate Appointment Scheme. Let this be
given effect to within two months from now.
Writ petition is ordered as above.
Sd/-
(THOTTATHIL B.RADHAKRISHNAN)
JUDGE
Sd/-
(S.S.SATHEESACHANDRAN)
JUDGE
sk/
//true copy//
P.S. to Judge.