Rajasthan High Court – Jodhpur
Gopal Ram vs R.S.R.T.C.,Jaipur & Ors on 13 August, 2008
S.B.CIVIL WRIT PETITION NO.4965/2008
Gopal Ram Vs. R.S.R.T.C. & Ors.
Date of Order :: 13.8.2008
HON'BLE MR. JUSTICE GOVIND MATHUR
Mr. Kishore Ranga, for the petitioner.
...
By this petition for writ the petitioner is claiming appointment on
compassionate grounds being ward of a deceased employee of Rajasthan
State Road Transport Corporation. It is stated that father of the
petitioner, while working as Conductor with the Corporation, died on
15.11.2000 when age of the petitioner was of 12 years, 10 months and 6
days, as such, he was not in a position to claim for appointment on
compassionate grounds. He preferred an application only after becoming
major and that is dismissed by the respondents being not filed within a
period of 90 days from the date of death of the employee.
It is not in dispute that father of the petitioner died in the year
2000 that is about eight years back from today. The appointment on
compassionate grounds can not be claimed as a matter of right as it is a
deviation from the principles of equality to provide some assistance to
the persons facing harness due to untimely death of their bread-earner.
The harness that was existing in the year 2000 must have been reduced
in last 8 years, and therefore, after lapse of this period I do not
consider it appropriate to deviate from rule of equality.
The petition for writ, therefore, is dismissed.
(GOVIND MATHUR), J.
Jgoyal’