1996 INSC 1392 SUPREME COURT OF INDIA State of H.P. Vs. Rajesh Kumar C.A.No.12654 of 1996 (Dr.A.S.Anand and S.P.Kurdukar JJ.) 27.09.1996 ORDER The Text below is only a summarized version of the order pronounced Widow prayed for appointment of her younger son on compassionate ground. Elder son was already Government employee. Supreme Court held that as per Government policy only wife is entitled for appointment where any person of deceased family was already serving Government and not supporting family. No one else except widow can exercise right of appointment.