IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 16005 of 2004(E)
1. B.BINU, S/O.LATE EX.GS-155037PNR N.BABU,
... Petitioner
Vs
1. THE UNION OF INDIA, REP. BY ITS
... Respondent
2. THE DIRECTOR GENERAL, BOARD ROADS,
3. THE COMMDANDANT GREF CENTRE,
4. THE OFFICER COMMDANDING, HQ,
For Petitioner :SRI.R.RAJASEKHARAN PILLAI
For Respondent :SRI.V.V.SURESH, ADDL.CGSC
The Hon'ble MR. Justice KURIAN JOSEPH
Dated :05/07/2007
O R D E R
KURIAN JOSEPH, J.
---------------------------------------
W.P. (C). NO. 16005 OF 2004
---------------------------------------
Dated this the 5th day of July, 2007.
J U D G M E N T
This writ petition is filed mainly with the following prayer:
I. Issue a writ of mandamus or other appropriate
writ order or direction commanding the respondents to
consider the claim of the petitioner for compassionate
appointment of the petitioner under them as
expeditiously as possible by providing employment for
the petitioner anywhere in the territory of India in any
Group ‘D’ post.
2. It is seen that this Court has made it clear in several
judgments that the application for compassionate appointment
should be considered in accordance with the policy, prevailing at
the time of the occurrence of the cause of action or atleast at the
time of filing the application. One such judgment is dated
06.12.2006 in W.P.(C) No. 34668/2003. This writ petition is
disposed of as follows.
There will be a direction to the competent authority to
consider Exhibit P6 representation for compassionate
appointment in accordance with law, ignoring the objection that
W.P. (C). 16005/04 2
the same cannot be considered in view of the change in the
policy. Needful shall be done within a period of three months
from the date of production of a copy of this judgment.
KURIAN JOSEPH, JUDGE.
smp