IN THE HIGH COURT OF KERALA AT ERNAKULAM
WA.No. 780 of 2008()
1. SMT.V.RAJESWARI, W/O.U.RAVI, 10/392,
... Petitioner
Vs
1. THE MANAGER, C.A.HIGH SCHOOL,
... Respondent
2. M.ANWAR SADATH, PEON, C.A.HIGH SCHOOL,
3. S.DIVAKARAN, S/O.SIVARAMAN, FULL TIME
4. MRS.K.A.BALKIS, D/O.ABDUL MAJEED,
5. THE DISTRICT EDUCATIONAL OFFICER,
6. DEPUTY DIRECTOR OF EDUCATION, PALAKKAD.
7. STATE OF KERALA, REPRESENTED BY
8. K.M.UNNIKRISHNAN, S/O.C.V.KESAVAN,
9. AJAY V.B., PHYSICAL EDUCATION TEACHER,
For Petitioner :SRI.P.R.VENKETESH
For Respondent : No Appearance
The Hon'ble MR. Justice J.B.KOSHY
The Hon'ble MR. Justice P.N.RAVINDRAN
Dated :26/05/2008
O R D E R
J.B.Koshy & P.N.Ravindran, JJ.
=====================
W.A.No.780 of 2008
=====================
Dated this the 26th day of May, 2008.
JUDGMENT
Koshy,J.
The appellant in this case applied for employment on
compassionate ground as her mother died on 12.7.2000. At the
time of the death of her mother, she was employed and married
to an officer in the Insurance Company who was getting more
than Rs.10,000/- as salary. Even though a married daughter can
be termed as a dependent for employment on compassionate
ground, it should be proved that she was actually a dependent on
the deceased at the time of death. She was employed at the
time of death of her mother and was married to an officer and
she cannot be termed as a dependent of the deceased employee
on the facts of this case. Apart from that other reason stated is
that the learned single Judge has given ample reason in justifying
the denial of the claim for employment to the appellant in the
vacancy of her mother. The learned single Judge also considered
-: 2 :-
the entire matter. We find no merit in the Writ Appeal and the
Writ Appeal is dismissed.
J.B.Koshy,
Judge.
P.N.Ravindran,
Judge.
ess 27/5