2021 INSC 0515 1 REPORTABLE IN THE SUPREME COURT OF INDIA CIVIL APPELLATE JURISDICITON CIVIL APPEAL NO. 5122 OF 2021 The Director of Treasuries  in Karnataka & Anr.              .. Appellants Versus V. Somyashree    .. Respondent J U D G M E N T M. R. Shah, J. 1. Feeling   aggrieved   and   dissatisfied   with   the   impugned Judgment   and   Order   dated   17.12.2018   passed   by   the   High Court   of   Karnataka   at   Bengaluru   in   Writ   Petition No.5609/2017   by   which   the   High   Court  has   allowed   the   said Writ   Petition   preferred   by   the   respondent   herein   and   has 2 quashed   and  set  aside  the  order  dated  09.12.2015  passed  by the   Karnataka   State   Administrative   Tribunal,   Bengaluru   in Application   No.6396   of   2015   and   consequently   has   directed the   appellants   herein   to   consider   the   application   of   the respondent   herein   –   original   writ   petitioner   (hereinafter referred   to   as   ‘original   petitioner’)   for   grant   of   compassionate appointment,   the   original   respondent   has   preferred   the present appeal. 2. The facts leading to the present appeal in nutshell are as under: That one Smt. P. Bhagyamma, the mother of the original writ   petitioner   was   employed   with   the   Government   of Karnataka   as   Second   Division   Assistant   at   Mandya   District Treasury.   She   died   on   25.03.2012.     That   original   writ petitioner, who at the relevant time was a married daughter at the   time   when   the   deceased   (Smt.   P.   Bhagyamma)   died, initiated   a   divorce   proceedings   for   divorce   by   mutual   consent under   Section   13B   of   the   Hindu   Marriage   Act,   1955   on 12.09.2012.     By   its   judgment  and   decree   dated   20.03.2013   a 3 decree   of   divorce   by   mutual   consent   was   passed   by   the Learned   Principal   Senior   Civil   Judge,   CJM,   Mandya.     On   the very   next   day   i.e.   on   21.03.2013,   the   original   writ   petitioner submitted   an   application   to   appoint   her   on   compassionate ground   on   the   death   of   her   mother.     By   order   dated 03.05.2013, the application for appointment on compassionate appointment   came   to   be   rejected   on   the   ground   that   there   is no   provision   provided   under   Rule   3(2)(ii)   of   Karnataka   Civil Services   (Appointment   on   Compassionate   Grounds)   Rules 1996 (hereinafter referred to as ‘the Rules, 1996’) for divorced daughter.     That   the   original   writ   petitioner   made   an application   before   the   Karnataka   State   Administrative Tribunal being application No.6396 of 2015 on 20.07.2015 i.e. after   a   period   of   approximately   2   years   from   the   date   of rejection of her application for appointment on compassionate ground.   The Learned Tribunal dismissed the said application by   order   dated   09.12.2015   on   the   ground   that   there   is   no provision   for   appointment   on   compassionate   ground   for divorced   daughter.     Thereafter,   the   original   writ   petitioner 4 approached   the   High   Court   against   the   order   dated 09.12.2015   passed   by   the   Learned   Administrative   Tribunal, Bengaluru.   3. By   impugned   judgment   and   order   dated   17.12.2018   the High Court has allowed the Writ Petition No.5609 of 2017 and has quashed and set aside the order dated 09.12.2015 passed by   the   Karnataka   Administrative   Tribunal,   Bengaluru   in application   No.6393   of   2015   and   has   directed   the   appellants herein to consider the application of the original writ petitioner for   grant   of   compassionate   appointment   based   on   the observations  made   in   the   impugned   judgment   and   order.     By the   impugned   judgment   and   order   the   High   Court   has interpreted Rule 3 of the Rules, 1996 and has observed that a divorced   daughter   would   fall   in   the   same   class   of   an unmarried   or   widowed   daughter   and   therefore,   a   divorced daughter   has   to   be   considered   on   par   with   ‘unmarried’   or ‘widowed daughter’. 5 3.1 Feeling   aggrieved   and   dissatisfied   with   the   impugned judgment and order passed by the High Court, the appellants have preferred the present appeal. 4. Shri   V.N.   Raghupathy,   Learned   Advocate   appearing   on behalf of the State has vehemently submitted that in the facts and circumstances of the case, the High Court has materially erred   in   quashing   and   setting   aside   the   order   passed   by   the Learned Tribunal and has erred in directing  the appellants to consider   the   application   of   the   writ   petitioner   for   grant   of compassionate appointment. 4.1 It   is   submitted   that   the   directions   issued   by   the   High Court   directing   the   appellants   to   consider   the   application   of the   original   writ   petitioner   for   grant   of   compassionate appointment   is   just   contrary   to   Rule   3   of   Rules,   1996.     It   is submitted   that   as   per   Rule   3   of   the   Rules   1996   only “unmarried and widowed daughter” shall be entitled to and/or eligible   for   the   appointment   on   compassionate   ground   in   the case   of   the   deceased   female   Government   servant.     It   is submitted   that   Rule   3   (2)(ii)   of   Rules,   1996   does   not   include 6 the   ‘divorced   daughter’   for   grant   of   compassionate appointment   in   the   case   of   the   deceased   female   Government servant.   4.2 It   is   further   submitted   that   even   as   per   the   definition   of ‘dependent’ as defined in Rule 2 of the Rules, 1996, in case of deceased   female   Government   servant   her   widower,   son, (unmarried   daughter   or   widowed   daughter)   who   were dependent upon her and were living with her can be said to be ‘dependent’.   It is submitted that the divorced daughter is not included within the definition of ‘dependent’. 4.3 It is submitted that therefore the directions issued by the High Court directing the appellants to consider the application of   the   respondent   herein   for   appointment   on   compassionate ground as a divorced daughter is beyond Rule 2 and Rule 3 of the Rules, 1996. 4.4 It   is   submitted   that   even   otherwise   it   has   not   been established   and   proved   that   the   respondent   herein   was ‘dependent’   upon   the   deceased   employee   and   was   living   with her at the time of her death. 7 4.5 It   is   further   submitted   that   even   otherwise   the   High Court has committed a grave error in not appreciating the fact that   the   deceased   employee   died   on   25.03.2012   and   that thereafter   immediately   the   respondent   initiated   a   divorced proceedings   under   Section   13B   of   the   Hindu   Marriage   Act, 1955   on   12.09.2012   and   obtained   a   decree   for   divorce   by mutual   consent   dated   20.03.2013   and   immediately   on   the very   next   day   submitted   that   application   for   appointment   on compassionate ground on 21.03.2013.  It is submitted that the aforesaid   facts   would   clearly   demonstrate   that   only   for   the purpose of getting  the appointment  on compassionate  ground she   obtained   the   divorce   by   mutual   consent.     It   is   submitted that   the   High   Court   has   not   at   all   considered   the   aforesaid aspects. 5.7 Reliance   is   placed   on   the   decision   of   this   Court   in   the case   of   N.C.   Santhosh   vs.   State   of   Karnataka   and   Ors., (2020)   7   SCC   617   in   support   of   the   submission   that   the appointment   on   compassionate   ground   only   be   as   per   the scheme and the policy. 8 5.8 Making   the   above   submissions   it   is   prayed   to   allow   the present appeal. 6. Present   appeal   is   vehemently   opposed   by   Shri   Mohd. Irshad   Hanif,   Learned   Advocate   for   the   respondent   –   original writ petitioner. 6.1 It is submitted that in the facts and circumstances of the case   the   High   Court   has   rightly   interpreted   Rule   3   and   the object and purpose by which Rule 3 was amended in the year 2000   by   which   the   words   ‘unmarried   daughter’   and   ‘widowed daughter’   came   to   be   included   within   the   definition   of ‘dependent’ in Rule 3.  It is submitted that the High Court has rightly   observed   that   the   intention   and   the   rule   making authority   in   adding   ‘unmarried’   or   ‘widowed   daughter’   to   the definition  of dependent  is very  clear.   It is submitted that  the High Court has rightly observed that ‘divorced daughter’ would fall in the same class of ‘unmarried’ or ‘widowed daughter’.   It is submitted that while interpreting Rule 3 of the Rules, 1996 the High Court has adopted the purposive meaning.   9 6.2 It   is   submitted   that   even   subsequently   and   as   per   the Karnataka   Civil   Services   Appointment   on   Compassionate Grounds   (Amendment   Rules,   2021)   the   ‘divorced   daughter’ also   shall   be   eligible   for   appointment   on   compassionate ground in the case of the deceased Government servant.   It is submitted   that   therefore   the   interpretation   made   by   the   High Court by the impugned judgment is absolutely in line with the amended   Rules,   2021   by   which   now   even   ‘divorced   daughter’ also   shall   be   entitled   the   appointment   on   compassionate ground in the case of the deceased servant. 6.3 Making the above submissions it is prayed to dismiss the present appeal. 7. While considering the submissions made on behalf of the rival parties a recent decision of this Court in the case of  N.C. Santhosh   (Supra)   on   the   appointment   on   compassionate ground is required to be referred to.   After considering catena of   decisions   of   this   Court   on   appointment   on   compassionate grounds   it   is   observed   and   held   that   appointment   to   any public  post   in   the  service  of   the   State   has   to   be   made  on  the 10 basis of principles in accordance with Articles 14 and 16 of the Constitution   of   India   and   the   compassionate   appointment   is an   exception   to   the   general   rule.     It   is   further   observed   that the dependent of the deceased Government employee are made eligible   by  virtue   of   the   policy   on  compassionate   appointment and they must fulfill the norms laid down by the State’s policy. It   is   further   observed   and   held   that   the   norms   prevailing   on the  date of  the  consideration  of  the application  should  be the basis   for   consideration   of   claim   of   compassionate appointment.     A   dependent   of   a   government   employee,   in   the absence   of   any   vested   right   accruing   on   the   death   of   the government   employee,   can   only   demand   consideration   of his/her application.  It is further observed he/she is, however, entitled to seek consideration in accordance with the norms as applicable   on   the   day   of   death   of   the   Government   employee. The   law   laid   down   by   this   Court   in   the   aforesaid   decision   on grant   of   appointment   on   compassionate   ground   can   be summarized as under:  11 (i) that   the   compassionate   appointment   is   an exception to the general rule; (ii) that   no   aspirant   has   a   right   to   compassionate appointment; (iii) the appointment to any public post in the service of the   State   has   to   be   made   on   the   basis   of   the principle   in   accordance   with   Articles   14   and   16   of the Constitution of India; (iv) appointment   on   compassionate   ground   can   be made only on fulfilling the norms laid down by the State’s   policy   and/or   satisfaction   of   the   eligibility criteria as per the policy; (v) the   norms   prevailing   on   the   date   of   the consideration of the application should be the basis for   consideration   of   claim   for   compassionate appointment. 8. Applying the law laid down by this Court in the aforesaid decision to the facts of the case on hand, we are of the opinion that as such the High Court has gone beyond Rule 2 and Rule 12 3 of the Rules, 1996 by directing the appellants to consider the application   of   the   respondent   herein   for   appointment   on compassionate   ground   as   ‘divorced   daughter’.     Rule   2   and Rule 3 of the Rules, 1996 read as under: “ 2.   Definitions:­   (1)   In   these   rules, unless the context otherwise requires:­ (a) “ Dependent   of   a   deceased   Government servant” means­ (i) in   the   case   of   deceased   male   Government servant,  his  widow, son,  (unmarried  daughter and   widowed   daughter)   who   were   dependent upon him; and were living with him; and  (ii) in   the   case   of   a   deceased   female   Government servant,   her   widower,   son,   (unmarried daughter   and   widowed   daughter)   who   were dependent upon her and were living with her; (iii) ‘ family’   in   relation   to   a   deceased   Government servant   means   his   or   her   spouse   and   their son,   (unmarried   daughter   and   widowed daughter) who were living with him. (2)     Words   and   expressions   used   but   not defined shall have the same meaning assigned to   them   in   the   Karnataka   Civil   Services (General Recruitment) Rules, 1977.” 6.     The   eligibility   on   the   death   of   a   female employee   is   in   terms   of   Rule   3(2)(ii)   of   the Karnataka   Civil   Services   (Appointment   on Compassionate   Grounds)   Rules,   1996,   which reads as follows: 13 Rule 3(2)(ii):­ ‘ (ii)     in   the   case   of   the   deceased   female Government servant; (a) a son; (b) an   unmarried   daughter,   if   the   son   is   not eligible or for any valid reason he is not willing to accept the appointment; (c) the   widower,   if   the   son   and   daughter   are   not eligible   or   for   any   valid   reason   they   are   not willing to accept the appointment. (d) a   widowed   daughter,   if   the   widower,   son   and unmarried daughter are not eligible or for any valid reason they are not willing to accept the appointment. 3. xxx 4 xxx” 8.1 From   the   aforesaid   rules   it   can   be   seen   that   only ‘unmarried   daughter’   and   ‘widowed   daughter’   who   were dependent   upon   the   deceased   female   Government   servant   at the   time   of   her   death   and   living   with   her   can   be   said   to   be ‘dependent’   of   a   deceased   Government   servant   and   that   ‘an unmarried daughter’ and ‘widowed daughter’ only can be said to be eligible for appointment on compassionate ground in the case   of   death   of   the  female   Government  servant.     Rule  2   and Rule   3   reproduced   hereinabove   do   not   include   ‘divorced 14 daughter’   as   eligible   for   appointment   on   compassionate ground and even as ‘dependent’.  As observed hereinabove and even   as   held   by   this   Court   in   the   case   of   N.C.   Santhosh (Supra),   the   norms   prevailing   on   the   date   of   consideration   of the   application   should   be   the   basis   of   consideration   of   claim for compassionate appointment.  The word ‘divorced daughter’ has   been   added   subsequently   by   Amendment,   2021. Therefore,   at   the   relevant   time   when   the   deceased   employee died and when the original writ petitioner – respondent herein made   an   application   for   appointment   on   compassionate ground   the   ‘divorced   daughter’   were   not   eligible   for appointment   on   compassionate   ground   and   the   ‘divorced daughter’ was not within the definition of ‘dependent.’ 8.2 Apart   from   the   above   one   additional   aspect   needs   to   be noticed,  which  the  High  Court has  failed to  consider.   It is  to be noted that the deceased employee died on 25.03.2012.  The respondent herein – original writ petitioner at that time was a married daughter.  Her marriage was subsisting on the date of the death of the deceased i.e. on 25.03.2012.   Immediately on 15 the   death   of   the   deceased   employee,   the   respondent   initiated the   divorced   proceedings   under   Section   13B   of   the   Hindu Marriage   Act,   1955   on   12.09.2012   for   decree   of   divorce   by mutual consent.  By Judgment dated 20.03.2013, the Learned Principal Civil Judge, Mandya granted the decree of divorce by mutual consent.  That immediately on the very next day i.e. on 21.03.2013,  the   respondent   herein  on  the  basis  of  the  decree of   divorce   by   mutual   consent   applied   for   appointment   on compassionate ground.  The aforesaid chronology of dates and events   would   suggest   that   only   for   the   purpose   of   getting appointment   on   compassionate   ground   the   decree   of   divorce by   mutual   consent   has   been   obtained.     Otherwise,   as   a married daughter  she was not  entitled to  the appointment  on compassionate   ground.     Therefore,   looking   to   the   aforesaid facts   and   circumstances   of   the   case,   otherwise   also   the   High Court ought not to have directed the appellants to consider the application   of   the   respondent   herein   for   appointment   on compassionate   ground   as   ‘divorced   daughter’.     This   is   one 16 additional   ground   to   reject   the   application   of   the   respondent for appointment on compassionate ground. 8.3 Even otherwise, it is required to be noted that at the time when the deceased employee died on 25.03.2012 the marriage between   the   respondent   and   her   husband   was   subsisting. Therefore,   at   the   time   when   the   deceased   employee   died   she was a married daughter and therefore, also cannot  be said to be   ‘dependent’   as   defined   under   Rule   2   of   the   Rules   1996. Therefore,   even   if   it   is   assumed   that   the   ‘divorced   daughter’ may   fall   in   the   same   class   of   ‘unmarried   daughter’   and ‘widowed   daughter’   in   that   case   also   the   date   on   which   the deceased   employee   died   she   –   respondent   herein   was   not   the ‘divorced   daughter’   as   she   obtained   the   divorce   by   mutual consent   subsequent   to   the   death   of   the   deceased   employee. Therefore,   also   the   respondent   shall   not   be   eligible   for   the appointment   on   compassionate   ground   on   the   death   of   her mother and deceased employee. 9. In view of the above and for the reasons stated above, the appeal succeeds.   The impugned common judgment and order 17 passed   by   the   High   Court   in   Writ   Petition   No.5609/2017   is hereby   quashed   and   set   aside.     The   Writ   Petition   before   the High   Court   is   dismissed   accordingly.   However,   there   shall   be no order as to costs. ………………………………… J.               (M. R. SHAH) ………………………………… J.       (ANIRUDDHA BOSE) New Delhi,  September  13, 2021