Gujarat High Court High Court

Mukeshbhai vs State on 17 September, 2008

Gujarat High Court
Mukeshbhai vs State on 17 September, 2008
Author: Ks Jhaveri,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/489020/2008	 3/ 3	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 4890 of 2008
 

 
 
=========================================================

 

MUKESHBHAI
HIMMATBHAI PARMAR - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT THROUGH SECRETARY & 2 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR.B
K.RAJ for
Petitioner(s) : 1, 
MR APURVA DAVE AGP for Respondent(s) : 1, 
None
for Respondent(s) : 2 -
3. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

	  
Date : 17/09/2008 

 

 
ORAL
ORDER

1.0. The
petitioner has prayed to quash and set-aside the order dated 1st
September, 2007 passed by respondent no. 3.

2.0. The
short facts of the case are :-

2.1. The
father of the petitioner, who was working with the respondent no. 3,
died in harness and there the petitioner made an application for
appointment on compassionate ground.

3.0. The
learned advocate for the petitioner submitted that the
respondent-authority has erroneously rejected the request of the
petitioner even though the father of the petitioner had died in
harness. According to him, the delay caused in applying for
appointment on compassionate ground should have been condoned.

4.0. As
a result of hearing and perusal of the record, there is no dispute
that the father of the petitioner had died on 31st May,
2001 and the application for appointment on compassionate ground was
made on 9th August, 2002. Admittedly, there is a long
delay in applying for appointment under the scheme.

5.0. In
the appointment of compassionate ground, there should not be any
delay in such appointment. In the case of State of Manipur v.
Md.Rajaodin,
reported in (2003) 7 SCC pg.511, the Apex Court has
held that when there is a long delay in applying for appointment
under the scheme, such request cannot be accepted. It is required to
be noted that the purpose of providing appointment on compassionate
ground is to mitigate the hardship due to death of the breadwinner in
the family. Such appointments should, therefore, be provided
immediately to redeem the family in distress. In the present case,
the petitioner is not able to point out any provision in the scheme
which enables the petitioner to apply for appointment on
compassionate ground after a long delay.

6.0. In
the premises aforesaid, I do not find any merits in the petition. The
same is accordingly rejected.

[K.S.

JHAVERI, J.]

/phalguni/

   

Top