JUDGMENT
S.N. Srivastava, J.
1. Petitioner, widow of Suresh Chandra Pathak, claims appointment on compassionate ground under the scheme for employment of the dependents of the employees dying-in-harness (hereinafter referred to as ‘the scheme’).
2. It transpires from the record that the petitioner’s husband died on 6.4.1999 leaving behind four minor children and petitioner and on 20.4.1999, the petitioner moved an application for compassionate appointment on the ground that she had no source of livelihood to fall back upon. The claim of the petitioner was rejected by order dated 30.9.2000, Annexure-5 to the writ petition, which is impugned in the writ petition. The laconic ground spelt out in the order is that the application of the petitioner did not find favour with (he authorities.
3. Learned counsel for the petitioner urged that the order does not contain any reason. It has not disclosed why and how petitioner was not found fit for appointment under the scheme. He further urged that she has no source of livelihood. He further submitted that mere payment of certain amount towards the Provident Fund, Gratuity, Benevolent Fund, Leave Encashment and ex-gratia, Life Insurance cannot be a ground for rejection of appointment on compassionate ground. It is further submitted that in the facts and circumstances of the case where it is clear from the own report of the department that there was no earning member in the family that there was no source of income to fall back upon and the fact that there were four minor children dependent on the widow the petitioner was entitled to get employment.
4. Sri K.L. Grover, learned senior advocate assisted by Sri Ramesh Singh appearing for the Bank urged that order was rightly passed in accordance with law and having regard to the spirit of the scheme. However, he not draw attention to any material on record in order to show reasons justifying rejection of appointment on compassionate ground.
5. I have considered the arguments canvassed on behalf of the learned counsels for the parties. The following facts emerge from the record.
6. According to the own report of the bank submitted to the Deputy General Manager (Personnel), New Delhi, dated 22.5.1999, Annexure-8 to the writ petition, Suresh Chandra Pathak died leaving behind the petitioner and four minor children and that he had put in 26 years of service on the date of death, i.e., 6.4.1999. The department vide Annexure-8 opined that petitioner was eligible for appointment under the scheme. It would be borne out form the word ‘Yes’ marked against the column, which signifies that the petitioner was eligible for appointment under the scheme. What were the terminal dues paid to the widow of the deceased may be excerpted below for consideration whether the authorities were justified fn holding those dues to be sufficient means for the deceased family to keep the pot boiling :
Amount of Terminal Dues
(a)
P.F. (Employee’s/ Employer’s Contribution)
Rs. 97,019.38
(b)
Gratuity
Rs, 95.369.00
(c)
Benevolent
Fund
Rs. 40.000.00
(d)
Leave Encashment
Rs.
61.080.64
(e)
Ex-Gratia
Rs. 15,000.00
(f)
Others
Rs. 5,000.00
(g)
Details
of L.I.C.
Rs. 15,352.00
7. Besides the above, it is also indicated in the record that petitioner was having a self-occupied residential house the cost of which has been assessed to the extent of Rs. two lacs. The report further spells out that there was no source of income to fall back upon. Indisputably, no member of the family has been in employment which fact is implied from the word ‘nil’ in the column ‘family pension payable’.
8. Though all these materials are available on record, impugned order, Annexure-5 to the writ petition, it appears, has been passed mechanically sans application of mind by the authority to the most material and vital aspects and the application was rejected without assigning any reason. The order is quoted below :
“The matter has been examined by Head Office and the request made by the widow for employment to her in the bank on compassionate grounds has not found favour with the authorities.”
9. It is obvious from the perusal of letter submitted by Smt. Padma Pathak petitioner to the authorities for compassionate appointment that husband of petitioner was afflicted with cancer and he succumbed to the dreaded disease on 6.4.1999 and further that the treatment of the deceased entailed huge expenses which led the petitioner to seek loan both from relatives and from outside, i.e., money-lenders on heavy interest and in the circumstances, most of the terminal benefits were used up in repayment of loan and interest and she was hardly left with any wherewithal to sustain herself and her family out of the terminal dues disbursed to her.
10. This question as involved in this petition, received most careful attention of this Court in Writ Petition No. 35344 of 2001, Smt. Kanti Srivastava v. State Bank of India and this Court in which it was held that it was a well-settled position in law that family pension scheme in any -way could not be equated with the compassionate appointment and in holding this view, the Court relied on Balbir Kaur and Anr. v. Steel Authority, 2000 (3) ESC 1618 (SC). The Apex Court was of the view that if at this juncture some lump sum amount is made available with a compassionate appointment, the grief stricken family may find solace to the mental agony and manage its affairs in the normal course of events. It further observed that it was not that monetary benefit would be replacement of the bread earner but that would undoubtedly bring some solace to the situation. It bears no repudiation that the deceased was suffering from cancer and huge amount was spent on his treatment. At the risk of repetition, it may be stated here that according to the petitioner, repayment of loan taken for treatment of the deceased took toll of huge amount coupled with the fact that according to the own report of the bank, she had no source of earning to fall back upon and that none of the member of the family was in employment. In the circumstances, merely because the petitioner had a self-occupied residential house the cost of which was stated to be Rs. 2 lacs cannot be a ground in vindication of rejection of application for compassionate appointment.
11. The question that falls for consideration is whether a paltry amount of Rs. 3,093 being received as pension per month was sufficient to meet the need and necessity of family consisting of four minor children and a widow. From a bare perusal of the scheme particularly paragraph 10 thereof which has been filed by the bank along with counter-affidavit, it is not susceptible of any doubt that financial condition of a deceased family has to be taken into reckoning in order to arrive to a conclusion whether the family has sufficient means of livelihood. Paragraph 10 of the scheme is excerpted below for ready reference :
’10. Financial Condition of the family.–The dependents of an employee dying-in-harness be considered for compassionate appointment provided the family is without sufficient means of livelihood, specifically keeping in view following :
(a) Family Pension.
(b) Gratuity amount received.
(c) Employee’s/Employer’s contribution to P.F.
(d) Any compensation paid by the bank or its Welfare fund.
(e) Proceeds of L.I.C. Policy and other Investments of the deceased employee.
(f) Income for family from other sources.
(g) Employment of other family members.
(h) Size of the family and liabilities, if any, etc.
12. The benefit of employment by way of compassionate appointment under dying-in-harness Rules should flow liberally unless there be clinching evidence to demonstrate that the family of the deceased had sufficient means to fall back upon. The scheme for appointment on compassionate ground is a scheme in the nature of beneficial legislation to those on whom the destiny has inflicted the unkindest cut. The underlying object of this beneficial legislation is to alleviate the suffering and to wipe tears to the extent possible off the grief stricken family. During this cataclysmic, period, if the family, is left to fend on their own and is not extended the fruits of this beneficial legislation, it would be a negation of social protection and in consequence, the social Justice, the very sheet-anchor conceived in our Constitution as a welfare State.
13. In the instant case, the bank authorities appear to be more concerned with precise details and seemed not to have seen the wood for the trees. They proceeded oblivious of the consideration whether widow would be able to sustain herself and her four minor children with the meagre amount of Rs. 3,093 blissfully unconcerned with the fact on record that the deceased employee was suffering from a dreaded disease and that a big chunk of the amount was used up in repaying the loan taken out of wifely devotion by the petitioner in a bid to save the life of her husband at all costs and also without having regard to the fact that there will be diminution and not in any increase in future of the amount being received by the petitioner. The word ‘livelihood’ means the money people need to pay for food, a place to live, clothing, etc. according to the dictionary meaning. The underlying object behind the beneficial legislation is to ensure that the pot of the family keeps boiling and the family is able to maintain itself in a condition like the one prevailing at the time when bread earner was alive. Livelihood/maintenance implies a kind of permanent character. These were the factors, which the bank authorities were required to reckon with. It brooks no dispute that catena of decision both by the Apex Court and this Court converge to the settled position that person cannot claim appointment on compassionate ground under the scheme as a matter of right but authorities at the same time were bound to apply liberally the object of beneficial legislation and to traverse upon all the relevant aspects in order to determine whether the applicant was entitled to get appointment on compassionate ground. In these matters, the decision tempered with compassion is the requirement and not the blinkered approach unconcerned with fair play, compassion and justice. The recording of reason is yet another aspect constituting an essential component of natural justice, which all the authorities exercising power under the scheme or rules are required to do. As stated supra, a laconic order has been passed and no reasons have been assigned. The laconic order cannot be upgraded to the pedestal of an order based on reasons. The basic principle of Constitution makes it imperative for administrative authorities clothed with the duty to decide something on consideration of policy or scheme, to act judicially as a hedge against arbitrariness. It is in this conspectus that reasons are the imperative requirements for an administrative authority and in the instant case, the authorities having not assigned any reason, have acted in antagonism of the basic principles of the Constitution and as such the order cannot be sustained.
14. As a result of the foregoing
discussion, the writ petition succeeds
and is allowed and the competent
authority is directed to consider the
case of the petitioner in accordance
with the scheme and the observation
made in the body of this judgment.