High Court Punjab-Haryana High Court

Smt.Anguri Devi And Another vs The Sate Of Haryana And Others on 8 August, 2008

Punjab-Haryana High Court
Smt.Anguri Devi And Another vs The Sate Of Haryana And Others on 8 August, 2008
CWP No.567 of 2007                                                1



     IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                                    CHANDIGARH.
                                            CWP No.567 of 2007




                              Date of decision: August 8 ,       2008



Smt.Anguri Devi and another

                                                     -----Petitioner

                                   Vs.



The Sate of Haryana and others

                                                   -----Respondent
CORAM:-     HON'BLE MR JUSTICE ADARSH KUMAR GOEL

            HON'BLE MR JUSTICE RAKESH KUMAR GARG



Present:    Mr. YP Malik, Advocate for the petitioners.
            Mr. Kulvir Narwal, Addl.A.G. Haryana for the State.

Adarsh Kumar Goel,J.

1. This petition seeks quashing of letter dated 5.1.2006

Annexure P.2 and letter dated 21.4.2006 Annexure P.4 and seeks a

direction to appoint petitioner No.2 on compassionate grounds.

2. Case of the petitioners is that Udey Singh, father of

petitioner No.2 was employed as Class IV employee who died in

harness on 18.5.1999. Demand for compassionate appointment was

made which was not granted. Instead, payment of Rs.2.50 lacs was

offered as financial assistance.

CWP No.567 of 2007 2

3. Case of respondent Nos. 2 and 3 is that compassionate

policy of the Haryana Government was not applicable to the said

respondents. In any case, as per policy Annexure R3/2, applicable

to the respondent Sugar Mills, compassionate appointment could

not be given for want of a vacancy. It is also stated that the

concerned employee had already crossed the age of 55 in which

case only financial assistant of Rs.2.50 lacs was payable.

4. We have heard learned counsel for the parties and

perused the record.

5. Learned counsel for the petitioners submits that as per

instructions Annexure P.1 dated 8.5.1995, compassionate

appointment was required to be given irrespective of availability of

vacancy. New instructions in the year 2003 which provided for

requirement of vacancy will not apply to death prior to the policy.

Reliance was placed on judgments of this Court in Neeraj Malik

v. State of Haryana and others, 2007(1) RSJ 235 and Surinder

Singh v. State of Haryana and others, 1996(2) SLR 230 and

judgment of the Hon’ble Supreme Court in Abhishek Kumar v.

State of Haryana and others, 2006(13) SCALE 658,

to submit that the case of the petitioner was required to be

considered in the light of instructions of 1995.

6. A perusal of instructions dated 8.5.1995 Annexure P.1

shows that the same are applicable only to employees of the State

Government. The deceased was an employee of Cooperative Sugar
CWP No.567 of 2007 3

Mill and not employee of the State Government. The judgments

relied upon are, thus, not attracted to the employees of the

Cooperative Societies who were not employees of the State

Government.

7. We do not find any ground to entertain this petition.

8. We, however, record the statement of learned counsel

for the contesting respondents that financial assistance of Rs.2.50

lacs will be given to the petitioners within one month from the date

of receipt of a copy of this order.

9. The writ petition is disposed of.


                                         Adarsh Kumar Goel)
                                                Judge


August 8 , 2008                                 (Rakesh Kumar Garg)
'gs'                                               Judge