High Court Madras High Court

J.Anne Jose vs The Director Of Ex-Servicemen’S … on 13 April, 2009

Madras High Court
J.Anne Jose vs The Director Of Ex-Servicemen’S … on 13 April, 2009
       

  

  

 
 
 IN THE HIGH COURT OF JUDICATURE AT MADRAS
DATED :  13.04.2009
CORAM
THE HONOURABLE MR.JUSTICE D.HARIPARANTHAMAN
W.P.No.978 of 2009
and
M.P.Nos.1 and 2 of 2009

J.Anne Jose								... Petitioner

vs.

1.The Director of Ex-Servicemen's Welfare
   Directorate of Ex-Servicemen's Welfare
   Periyamedu, 
   Chennai  600 003.

2.The Assistant Director
   Ex-Servicemen's Welfare
   Nagercoil  629 001.						... Respondents


	Writ Petition filed under Article 226 of the Constitution of India praying for the issuance of a writ of certiorarified mandamus, calling for the records of the 1st respondent in respect of his impugned proceeding in Na.Ka.No.27453/2008/Ve 1, dated 22.10.2008, quash the same and consequently direct the respondents to issue a Certificate of priority / Dependency on Ex-serviceman to the petitioner. 

		For petitioner	:	Mr.R.Thyagarajan 
						Senior counsel for Mr.S.Rajendiran

		For respondents	:	Mr.K.Balakrishnan
						Additional Government Pleader 

O R D E R

The writ petitioner is the daughter of an ex-serviceman. She registered her educational qualification in the Employment Exchange in the year 1997. The second respondent issued a Priority Certificate dated 21.09.1989 to her elder sister in the matter of appointment. However, she did not utilize the same and she got employment under the Central Government. Therefore, the writ petitioner requested for issuance of Priority Certificate to her by cancelling the Priority Certificate issued to her elder sister. However, her request was declined by the first respondent, vide his proceedings dated 22.10.2008, stating that since she is married, she could not be given Priority Certificate by cancelling the Priority Certificate issued to her elder sister.

2. Mr.K.Balakrishnan, learned Additional Government Pleader, takes notice for the respondents and also filed counter affidavit. The learned Additional Government Pleader strenuously argued that there is a prohibition in the case of female members for getting Priority Certificate once if they are married. He further argued that no such prohibition is there for a male member i.e. son of an ex-serviceman. The learned Additional Government Pleader brings to the notice of this Court paragraph No.5 of the counter affidavit to that effect. It was further argued that as per the Government Letter No.23213/R/2001-20, Personnel and Administrative Reforms (R) Department, dated 05.06.2003, the writ petitioner should obtain a Certificate from the Employment Officer of the concerned District regarding non-utilization of the Priority Certificate already issued. The learned Additional Government Pleader further submitted that the original Priority Certificate, already issued to her elder sister has to be returned along with the copies of the non-utilization certificate and a request should be given by the ex-serviceman. The main plea of the respondent Department is that since the writ petitioner is married, she is not entitled to get Priority Certificate.

3. The learned counsel for the petitioner relies heavily on the judgment of this Court dated 19.12.2007 made in W.P.No.9246 of 2006 and in particular, paragraph Nos. 7 and 8, which are usefully extracted here-under:

“7.Therefore, the stand of the third respondent is that as per Hindu Law, the moment the petitioner marries, she loses her status of the dependent of the Ex-serviceman, for whom a quota has been made. The day when the petitioner had attended interview, viz., on 27.06.2005, she was also informed that she was posted in the Primary Health Centre at Ammapattinam. In fact, the petitioner’s father has written a letter to the District Collector, Pudukkottai, that she got married only on 31.05.2004 and the quota is meant for the children of Ex-Serviceman and the marital status is not the criteria in granting the employment. The stand taken in the counter affidavit that the moment the petitioner is married, she will cease to be a dependent of the Ex-Servicemen cannot be accepted.

8.In any event, getting married is not a criteria to deny the priority in employment. The same yardstick is not applied in the case of a son. Therefore, it is a clear case of discrimination and violative of Article 14 of the Constitution of India. The Hindu law does not talk about the dependent status being changed after marriage of a woman. The ground taken by the respondents to deny employment to the petitioner though was selected, is not valid and contrary to law”.

4. I have perused the copy of the judgment and also perused the records. It squarely covers the issue involved in this case. The respondent Department cannot discriminate the daughter in the matter of issuing Priority Certificate. Refusing to give Priority Certificate to daughter on the ground of her marriage is clearly in violative of Article 14 of the Constitution. Hence, the impugned proceedings is set aside.

5. As far as obtaining of a certificate from the Employment Officer of the concerned District regarding non-utilization of the Priority Certificate already issued is concerned, the writ petitioner undertakes that she is willing to submit such a Certificate and also a request from his father.

6. Subject to the condition that the writ petitioner submits a Certificate from the Employment Officer of the District concerned regarding non-utilization of the Priority Certificate issued to her elder sister and also a request from his father/ex-serviceman, the respondents are directed to issue a Priority Certificate within a period of four weeks, after the petitioner submitting the required certificates mentioned above.

7. With the above direction, this petition is disposed of. No costs. Consequently, connected miscellaneous petition is closed.

TK

To

1.The Director of Ex-Servicemen’s Welfare
Directorate of Ex-Servicemen’s Welfare
Periyamedu,
Chennai 600 003.

2.The Assistant Director
Ex-Servicemen’s Welfare
Nagercoil 629 001