1996 INSC 0892 State of Haryana and Others Vs Surjeet Singh Civil Appeal No. 9509 of 1996 (K. Ramaswamy, G. B. Pattanaik JJ) 09.07.1996 ORDER 1. Leave granted. 2. We have heard learned counsel on both sides. 3. The respondent Surjeet Singh was a driver of a heavy vehicle. He was appointed on 24-12-1986. The Medical Board on his examination by proceedings dated 3-9-1993 found that he was suffering from Melineal Inter Cr. fractum resuelant by 5.2 un-c. Consequently, the Medical Board opined that he could not perform the duties of a heavy vehicle driver due to the above disability. Pursuant thereto, he was retired from service. He made an application for appointment of his son as a clerk on compassionate grounds on the basis of the instructions issued by the Government. The Government on consideration of his representation found that the respondent was neither blind nor nakara (totally invalid) on the date of his retirement and that, therefore, he is not entitled for appointment of his son on compassionate grounds as a clerk. Feeling aggrieved, he filed CWP No. 4088 of 1995 in the High Court. The Division Bench of the Punjab and Haryana High Court by order dated 29-8- 1995 held that the declaration of unfitness on medical grounds, in other words, his invalidity in the service, attracts the instructions issued by the Government dated 28-8-1992 and consequently he is entitled to have his son appointed on compassionate grounds. Calling that order in question, this appeal has been filed by special leave. 4. The only question is whether the instructions of the Government dated 22-2-1991 read with instructions dated 28-8-1992 enable an employee having become blind or nakara during service and compulsorily retired from service on account thereof, to be entitled for appointment of his son on compassionate grounds. It is seen that the instructions do clearly indicate that an employee who was compulsorily retired from service should suffer from blindness or nakara while in service and the compulsory retirement should follow due to the above factors. 5. In this case, it is seen that he was neither blind nor nakara on the date of the compulsory retirement. The doctors found that he was having deficiency in sight. Consequently, he could not drive the heavy vehicle. It would not mean that he was totally blind. Due to disability in sight, which is a precondition for safe driving of a heavy vehicle, he was retired from service and it would not mean that he was totally invalid or blind. But we are informed that pursuant to the directions issued by the High Court, the son of the respondent has been appointed and he is in service. 6. Under these circumstances, though we find that the view taken by the High Court is not correct in law, we decline to interfere with the order. However, the order of the High Court is not to be taken to be approved by this Court. On the other hand, we specifically hold that the view of the High Court is not correct in law. However, we decline to interfere with the subsequent order passed by the appellant-State pursuant to the directions issued by the High Court. 7. The appeal is accordingly disposed of. No costs.