High Court Punjab-Haryana High Court

Paramjit Kaur vs State Of Punjab & Another on 15 October, 2009

Punjab-Haryana High Court
Paramjit Kaur vs State Of Punjab & Another on 15 October, 2009
 IN THE HIGH COURT OF PUNJAB & HARYANA, CHANDIGARH



                            Civil Writ Petition No.15908 of 2009
                                  Date of Decision: October 15, 2009


Paramjit Kaur
                                                 .....PETITIONER(S)

                                VERSUS


State of Punjab & Another
                                                .....RESPONDENT(S)
                            .     .      .


CORAM:          HON'BLE MR. JUSTICE AJAI LAMBA


PRESENT: -      Dr. S.P. Shori, Advocate, for the
                petitioner.


                            .     .      .

AJAI LAMBA, J (Oral)

This petition has been filed under

Article 226/227 of the Constitution of India

praying for issuance of a writ in the nature of

mandamus directing the respondent-State to issue

letter of appointment favouring the petitioner

for the post of Clerk in Education Department.

It has been pleaded that husband of

the petitioner namely Jarnail Singh, served

Indian Army. While on active duty in `Operation

Pawan’ in Sri Lanka, husband of the petitioner

was wounded and finally expired on 27.9.1994. The

petitioner is eligible for the post of Clerk. It

has further been asserted that the petitioner has
CWP No.15908 of 2009 [2]

heavy responsibility of her in laws and family

members.

The petitioner applied for the post

of Clerk on 4.6.2003 vide application, Annexure

P-1. Thereafter, the petitioner has been pursuing

her case, however, relief has not been granted.

Impugned order, Annexure P-2, has been passed on

9.8.2006 thereby holding that case of the

petitioner does not fall within the four corners

of provisions or instructions issued on this

issue.

Learned counsel contends that

against Order, Annexure P-2, Secretary of the

Department has been approached.

I have considered the contention of

learned counsel.

Husband of the petitioner died in

the year 1994. The petitioner, for the first

time, filed an application for appointment in

June 2003. Order, Annexure P-2, mentions various

instructions and conditions on which such cases

can be considered. Essentially, the case of the

petitioner has been rejected on the ground that

the application ought to have been filed within

five years of death of the family member.

Having considered the grounds taken

by the respondents, I find no illegality in the
CWP No.15908 of 2009 [3]

approach of the respondents.

Essentially, the petitioner prays

for appointment on compassionate or exceptional

ground in view of death of her husband while

serving in Indian Army. The condition applied

viz. the fact that for a claim of 1994 the

application was filed in the year 2003 i.e. after

a considerable delay, appears to be reasonable.

Merely because the petitioner has

approached the Secretary, would not entitle the

petitioner to any relief in so much as the

petitioner has not made the claim under statutory

rules.

In view of the above, I find no

merit in the petition.

The petition is dismissed.


                                                       (AJAI LAMBA)
October 15, 2009                                          JUDGE
avin



1. To be referred to the Reporters or not?

2. Whether the judgment should be reported in the Digest?