2021 INSC 0858 REPORTABLE IN THE SUPREME COURT OF INDIA CIVIL APPELLATE JURISDICTION Civil Appeal No. 7752  of 2021 (Arising out of Special Leave Petition (C) No.1564 of 2021) THE SECRETARY TO GOVT. DEPARTMENT  OF EDUCATION (PRIMARY) & ORS.      ... Appellant (s) Versus BHEEMESH ALIAS BHEEMAPPA       ... Respondent(s) J U D G M E N T V. Ramasubramanian, J. 1. Leave granted. 2. Aggrieved   by   the   order   passed   by   Karnataka   State   Administrative Tribunal which was also confirmed by the High Court, directing them to consider  the  case of  the respondent  for  appointment  on compassionate grounds, the State has come up with the above appeal. 1 3. We   have   heard   Sh.   V.   N.   Raghupathy,   learned   counsel   appearing for   the   appellants   and   Sh.   Jayanth   Muthraj,   learned   senior   counsel appearing for the respondent. 4. Admittedly, the respondent’s sister who was employed as Assistant Teacher in a Government School, died in harness on 8.12.2010, leaving behind   her   surviving,   her   mother,   two   brothers   and   two   sisters. Claiming   that   the   deceased   was   unmarried   and   that   the   mother,   two brothers   and   two   sisters   were   entirely   dependent   on   her   income,   the respondent   sought   appointment   on   compassionate   grounds.   The   claim was   rejected   by   the   competent   authority   by   an   Order   dated 17/21.11.2012,   on   the   ground   that   the   amendment   made   to   the Karnataka Civil Services (Appointment on Compassionate Grounds) (7 th amendment)   Rules,   2012   on   20.06.2012,   extending   the   benefit   of compassionate   appointment   to   the   unmarried   dependant   brother   of   an unmarried   female   employee,   will   not   be   applicable   to   the   case   of   the respondent.  5. Aggrieved by the said order of rejection, the respondent moved the Karnataka   State   Administrative   Tribunal   by   way   of   an   application   in 2 Application   No.9099   of   2014.   The   said   application   was   allowed   by   the Tribunal   by   an   Order   dated   10.11.2017,   on   the   ground   that   the amendment   made   to   the   Rules   on   20.06.2012   would   apply retrospectively   covering   the   case   of   the   respondent,   though   his   sister died in harness on 8.12.2010. 6. Challenging   the   Order   of   the   Karnataka   Administrative   Tribunal, the   State   filed   a   writ   petition   before   the   High   Court   of   Karnataka, Dharwad Bench. The writ petition was dismissed by the High Court by an   Order   dated   20.11.2019,   on   the   basis   of   the   decision   of   another Division   Bench   of   the   Court,   which   held   that   the   amendment   to   the Rules  was  retrospective in   nature.  It  is  against  the  said  Order   that  the State has come up with above appeal. 7. As   held   by   this   Court   repeatedly,   every   appointment   to   a   post   or service must be made strictly by adhering to the mandate of Articles 14 and 16 of the Constitution. Appointment on compassionate grounds, is an   exception   to   the   regular   mode   of   recruitment,   as   it   is   intended   to provide succor to the family of the deceased Government servant, which is thrown out of gear both financially and otherwise, due to the sudden 3 death of the Government servant in harness. 8. Admittedly,   the   appointment   on   compassionate   grounds   in   the State   of   Karnataka   is   governed   by   a   set   of   Rules   known   as   Karnataka Civil   Services   (Appointment   on   Compassionate   grounds)   Rules,   1996, issued   in   exercise   of   the   powers   conferred   by   Section   3(1)   read   with Section 8 of the Karnataka State Civil Services Act, 1978. The Rules as they   stood,   on   the   date   on   which   the   sister   of   the   respondent   died   in harness, did not include an unmarried brother, within the definition of the   expression   “dependant   of   a   deceased   Government   servant”   under Rule   2(1)(a)   of   the   said   Rules   vis­a­vis   a   deceased   female   unmarried Government servant. But it was only by way of an amendment proposed under   a   draft   Notification   dated   20.06.2012   which   was   given   effect under  the final  Notification bearing  No. DPAR 55 SCA  2012, Bangalore dated   11.07.2012   that   an   unmarried   brother   of   a   deceased   female unmarried   Government   servant   was   included   within   the   definition. There is no dispute about the fact that the sister of the respondent died as an  unmarried female Government  servant, but on  8.12.2010, before the amendment was made to the Rules. 4 9. To hold that the amendment will have retrospective application, the High   Court   as   well   as   the   Tribunal   relied   upon   a   Judgment   of   the Division Bench of the High Court of Karnataka in   State of Karnataka vs.   Akkamahadevamma   and   others ,   decided   on   18.11.2010   in   Writ Petition   Nos.20914   of   2010   etc.   But   it   should   be   pointed   out   at   the outset   that   the   Judgment   of   the   High   Court   in   Akkamahadevamma arose   out   of   an   amendment   to   the   Karnataka   Civil   Services   (General Recruitment)   (57 th   Amendment)   Rules,   2000.   By   the   Amendment   made on   30.03.2010   to   the   said   Rules,   grandson,   unmarried   granddaughter, daughter   in   law,   widowed   daughter   and   widowed   granddaughter   were included within the definition of the expression “ members of the family ” under   Explanation­2   of   Rule   9.   But   the   amendment   so   made   on 30.03.2010 expanding   the  definition   of  the  expression   “members  of   the family”   was   triggered   by   an   Order   of   the   Tribunal   which   held   the unamended   rule   to   be   unconstitutional.   It   is   in   that   context   that   the amendment made on 30.03.2010 to the Rules issued on 23.11.2000 was held   by   the   High   Court   to   be   retrospective   in   nature.   It   must   also   be 5 remembered   that   the   expanded   definition   was   with   respect   to   project displaced persons. The right conferred upon a project displaced person stands   on   a   different   footing   from   the   entitlement   of   a   person   to   seek appointment   on   compassionate   grounds.   In   any   case   an   amendment brought   forth,   on   the   basis   of   a   Judgment   of   a   Court   or   Tribunal, holding   the   exclusion   of   certain   categories   of   persons   to   be   violative   of Articles   14   and   16   of   the   Constitution,   may   receive   an   interpretation such   as   the   one   proposed   by   the   High   Court   in   Akkamahadevamma . But the same may not be applicable to amendments of the nature that we are concerned with in this case. 10. Incidentally   we   must   point   out   that   the   High   Court   may   not   be correct   in   holding   in   Akkamahadevamma   that   the   insertion   of additional   words   in   an   existing   provision   would   make   those   additions part   of   the   original   provision   with   effect   from   the   date   on   which   the original provision came into force. The rules of interpretation relating to ‘substitution’ are not to be applied to the case of ‘insertion of additional words’.   6 11. Be   that   as   it   may,   Sh.   Jayanth   Muthraj,   learned   senior   counsel appearing   for   the   respondent   pleaded   that   there   are   two   lines   of Judgments of this Court, one taking the view that the Rules/Scheme in force on the date of death of the Government servant would govern the field and the other holding that the Rules/scheme in force on the date of consideration   of   the   claim   would   govern   the   field.   Unable   to   reconcile this   conflict,   a   two   Member   Bench   of   this   Court,   by   its   Order   dated 08.02.2019   in   State   Bank   of   India   vs.   Sheo   Shankar   Tewari 1 ,   has referred   the   matter   for   consideration   by   a   larger   Bench.   Sh.   Jayanth Muthraj,   learned   senior   counsel   therefore   made   a   request   that   the present appeal may either be placed along with the reference or await a decision on the above reference. 12. But   we   do   not   consider   it   necessary   to   do   so.   It   is   no   doubt   true that   there   are,   as   contended   by   the   learned   senior   Counsel   for   the respondent,   two   lines   of   decisions   rendered   by   Benches   of   equal strength. But the apparent conflict between those two lines of decisions, was   on   account   of   the   difference   between   an   amendment   by   which   an 1 (2019) 5 SCC 600 7 existing benefit was withdrawn or diluted and an amendment by which the   existing   benefit   was   enhanced.   The   interpretation   adopted   by   this Court varied depending upon the nature of the amendment. This can be seen   by   presenting   the   decisions   referred   to   by   the   learned   senior counsel for the respondent in a tabular column as follows: Citation Scheme   in   force on   the   date   of death   of   the Government servant Modified Scheme   which came into force after death Decision of this Court State   Bank of   India   vs. Jaspal Kaur (2007)   9   SCC 571 [a   two member Bench] The   Scheme   of   the year   1996,   which made   the   financial condition   of   the family   as   the   main criterion,   was   in force,   on   the   date   of death   of   the employee in  the year 1999.   The   1996   Scheme was   subsequently modified by policy issued   in   2005, which   laid   down few   parameters for   determining penury.   One   of the   parameters was   to   see   if   the income   of   the family   had   been reduced   to   less than   60%   of   the salary   drawn   by the   employee   at the   time   of   death. Therefore,   the wife   of   the deceased Rejecting   the claim   of   the   wife of   the   deceased employee,   this Court   held   that the   application   of the   dependant made   in   the   year 2000,   after   the death   of   the employee   in   the year  1999, cannot be   decided   on   the basis  of  a  Scheme which   came   into force   in   the   year 2005. 8 employee   claimed the   consideration of   the   application on   the   basis   of parameters   laid down in the policy of the year 2005. State   Bank of   India   Vs. Raj Kumar (2010) 11 SCC 661 [a   two member Bench] The   employee   died on   1.10.2004   and the   applications   for compassionate appointment   were made   on   6.06.2005 and 14.06.2005.   On the   date   of   death and   on   the   date   of the   applications,   a Scheme   known   as compassionate appointment Scheme was in force. But   with   effect from   04.08.2005 a  new  Scheme   for payment   of   ex­ gratia   lump­sum was introduced in the   place   of   the old   Scheme.   The new   Scheme contained   a provision   to   the effect   that   all applications pending   under the   old   Scheme will   be   dealt   with only   in accordance   with the new Scheme. This   Court   held that   the application   could be   considered only   under   the new Scheme, as it contained   a specific   provision relating   to pending applications.  MGB   Gramin Bank   vs. Chakrawarti Singh (2014) 13 SCC 583 [a   two member Bench] The   employee   died on   19.04.2006   and the   application   for appointment   made on   12.05.2006.   A scheme   for appointment   on compassionate grounds was in force on that date. However,   a   new Scheme   dated 12.06.2006   came into   force   on 6.10.2006, providing   only   for ex gratia payment instead   of compassionate appointment. This   Court   took the   view   that   the new Scheme alone would   apply   as   it contained   a specific   provision which   mandated all   pending applications   to   be considered   under the new Scheme. 9 Canara Bank   vs.   M. Mahesh Kumar  (2015)   7   SCC 412 [a   two member Bench] The   employee   died on   10.10.1998   and the   application   for appointment   on compassionate grounds,   was   made under the Scheme of the year 1993. It was rejected   on 30.06.1999.   The 1993   Scheme   was known   as   “Dying   in Harness Scheme.” The   1993   Scheme was   substituted by   a   Scheme   for payment   of   ex gratia   in   the   year 2005.   But by the time   the   2005 Scheme   was issued,   the claimant   had already approached   the High   Court   of Kerala   by   way   of writ   petition   and succeeded   before the learned Single Judge   vide   a Judgment   dated 30.05.2003.     The Judgment   was upheld   by   the Division   Bench   in the year 2006 and the   matter   landed up   before   this Court   thereafter. In   other   words, the Scheme of the year   2005   came into force:   (i)   after the   rejection   of the application for compassionate appointment under   the   old scheme;   and   (ii) This   Court dismissed   the appeals   filed   by the   Bank   on account   of   two important distinguishing features,   namely, (i)   that   the application   for appointment   on compassionate grounds   was rejected   in   the year 1999 and the rejection   order was   set   aside   by the   High   Court   in the   year   2003 much   before   the compassionate appointment Scheme   was substituted   by   an ex   gratia   Scheme in   year   2005;   and (ii)   that   in   the year   2014,   the original   scheme for   appointment on   compassionate grounds   stood revived,   when   the civil   appeals   were decided. 10 after   the   order   of rejection   was   set aside   by   the Single   Judge   of the High Court  Indian   Bank vs.   Promila and Another (2020)   2   SCC 729 [a   two member Bench] The   employee   died on   15.01.2004   and the   application   for appointment   was made   by   his   minor son   on   24.01.2004. On   these   dates,   a circular   bearing No.56/79   dated 4.04.1979   which contained   a   Scheme for   appointment   on compassionate grounds   was   in force.     But   the Scheme   provided   for appointment,   only for those who do not opt   for   payment   of gratuity   for   the   full term   of   service   of employee   who   died in harness. A   new   Scheme was   brought   into force   on 24.07.2004   after the   death   of   the employee.   Under this Scheme an ex gratia compensation was   provided   for, subject   to   certain conditions.     After the   coming   into force   of   the   new Scheme,   the claimant   was directed   by   the bank   to   submit   a fresh   application under   the   new Scheme.   The claimant   did   not apply   under   the new   Scheme,   as he   was   interested only   in compassionate appointment   and not   monetary benefit.  In   the   light   of   the decision   in Canara Bank vs. M.   Mahesh Kumar ,   this Court   held   that the   case   of   the claimant   cannot be   examined   in the   context   of   the subsequent Scheme   and   that since   the   family had   taken   full gratuity under the old   scheme,   they were   not   entitled to   seek compassionate appointment   even under   the   old Scheme.  N.C.   Santosh vs.   State   of Under   the   existing Scheme   referable   to But   by   virtue   of an   amendment   to After   taking   note of   a   reference 11 Karnataka and   Others (2020)   7   SCC 617  (a   three Member Bench) Rule   5   of   the Karnataka   Civil Services (Appointment   on Compassionate Grounds)   Rules, 1999,   a   minor dependant   of   a deceased Government employee   may   apply within one year from the   date   of   attaining majority. the   proviso   to Rule   5,   a   minor dependant   should apply   within   one year from the date of   death   of   the Government servant   and   must have   attained   the age of 18 years on the   date   of making   the application. Applying   the amended provisions,   the appointment   of persons   already made   on compassionate grounds,   were cancelled   by   the appointing authority   which led   to   the challenge   before this Court.  made   in   State Bank   of   India vs.   Sheo Shankar   Tewari to   a   larger   bench, a   three   member Bench   of   this Court held in  N.C. Santosh   that   the norms   prevailing on   the   date   of consideration   of the   application should   be   the basis   for consideration   of the   claim   for compassionate appointment.  The Bench   further held   that   the dependant     of   a government employee,   in   the absence   of   any vested   right accruing   on   the date   of   death   of the   government employee,   can only   demand consideration   of his   application and   hence   he   is disentitled  to  seek the   application   of the   norms 12 prevailing   on   the date   of   death   of the   government servant.  13. Apart from the aforesaid decisions, our attention was also drawn to the decision of the three member Bench in   State of Madhya  Pradesh vs.   Amit   Shrivas 2 .     But   that   case   arose   out   of   a   claim   made   by   the dependant   of   a   deceased   Government   servant,   who   was   originally appointed   on   a   work   charged   establishment   and   who   later   claimed   to have become a permanent employee. The Court went into the distinction between an employee with a permanent status and an employee with a regular   status.   Despite   the   claim   of   the   dependant   that   his   father   had become a permanent employee, this Court held in that case that as per the   policy  prevailing  on   the  date  of  death,  a  work  charged/contingency fund   employee   was   not   entitled   to   compassionate   appointment.     While holding   so,   the   Bench   reiterated   the   opinion   in   Indian   Bank   vs. Promila.   14.   The aforesaid decision in   Amit Shrivas   (supra) was followed by a 2 (2020) 10 SCC 496 13 two member Bench of this Court in the yet to be reported decision in the State of Madhya Pradesh  vs.  Ashish Awasthi  decided on 18.11.2021. 15. Let us now come to the reference pending before the larger Bench. In   State   Bank   of   India   vs .   Sheo   Shankar   Tewari   (supra),   a   two member Bench of this Court noted the apparent conflict between   State Bank of India  vs.  Raj Kumar  and  MGB Gramin Bank  on the one hand and   Canara   Bank   vs.   M.   Mahesh   Kumar   on   the   other   hand   and referred the matter for the consideration of a larger Bench. The order of reference to a larger Bench was actually dated 8.02.2019.  16. It was only after the aforesaid reference to a larger Bench that this Court   decided   at   least   four   cases,   respectively   in   (i)   Indian   Bank   vs. Promila ;   (ii)   N.C.   Santhosh   vs.   State   of   Karnataka;   (iii)   State   of Madhya   Pradesh   vs.   Amit   Shrivas;   and   (iv)   State   of   Madhya Pradesh   vs.   Ashish   Awasthi.     Out   of   these   four   decisions,   N.C. Santosh   (supra)   was   by   a   three   member   Bench,   which   actually   took note of the reference pending before the larger Bench.      17. Keeping the above in mind, if we critically analyse the way in which 14 this   Court   has   proceeded   to   interpret   the   applicability   of   a   new   or modified Scheme that comes into force after the death of the employee, we  may  notice  an  interesting  feature.  In  cases  where  the  benefit  under the existing Scheme was taken away or substituted with a lesser benefit, this   Court   directed   the   application   of   the   new   Scheme.   But   in   cases where   the   benefits   under   an   existing   Scheme   were   enlarged   by   a modified   Scheme   after   the   death   of   the   employee,   this   Court   applied only the Scheme that was in force on the date of death of the employee. This   is   fundamentally   due   to   the   fact   that   compassionate   appointment was   always   considered   to   be   an   exception   to   the   normal   method   of recruitment and perhaps looked down upon with lesser compassion for the individual and greater concern for the rule of law.  18. If   compassionate   appointment   is   one   of   the   conditions   of   service and   is   made   automatic   upon   the   death   of   an   employee   in   harness without any kind of scrutiny whatsoever, the same would be treated as a vested   right   in   law.     But   it   is   not   so.   Appointment   on   compassionate grounds   is   not   automatic,   but   subject   to   strict   scrutiny   of   various parameters   including   the   financial   position   of   the   family,   the   economic 15 dependence of the family upon the deceased employee and the avocation of the other members of the family.  Therefore, no one can claim to have a   vested  right   for   appointment  on   compassionate  grounds.   This   is  why some   of   the   decisions   which   we   have   tabulated   above   appear   to   have interpreted   the   applicability   of   revised   Schemes   differently,   leading   to conflict of opinion. Though there is a conflict as to whether the Scheme in force on the date of death of the employee would apply or the Scheme in   force   on   the   date   of   consideration   of   the   application   of   appointment on   compassionate   grounds   would   apply,   there   is   certainly   no   conflict about the underlying concern reflected in the above decisions.  Wherever the   modified   Schemes   diluted   the   existing   benefits,   this   Court   applied those   benefits,   but   wherever   the   modified   Scheme   granted   larger benefits, the old Scheme was made applicable.   19. The   important   aspect   about   the   conflict   of   opinion   is   that   it revolves around two dates,  namely,  (i)  date of death of the employee; and (ii)   date   of   consideration   of   the   application   of   the   dependant.   Out   of these   two   dates,   only   one,   namely,   the   date   of   death   alone   is   a   fixed 16 factor   that   does   not   change.   The   next   date   namely   the   date   of consideration   of   the   claim,   is   something   that   depends   upon   many variables such as the date of filing of application, the date of attaining of majority of the claimant and the date on which the file is put up to the competent   authority.   There   is   no   principle   of   statutory interpretation   which   permits   a   decision   on   the   applicability   of   a rule,  to be  based upon an  indeterminate or  variable factor . Let us take for  instance a hypothetical case where 2 Government servants die in harness on January 01, 2020. Let us assume that the dependants of these   2   deceased   Government   servants   make   applications   for appointment on 2 different dates say 29.05.2020 and 02.06.2020 and a modified   Scheme   comes   into   force   on   June   01,   2020.   If   the   date   of consideration   of   the   claim   is   taken   to   be   the   criteria   for   determining whether the modified Scheme applies or not, it will lead to two different results,   one   in   respect   of   the   person   who   made   the   application   before June   1,   2020   and   another   in   respect   of   the   person   who   applied   after June   01,   2020.   In   other   words,   if   two   employees   die   on   the   same   date 17 and the dependants of those employees apply on two different dates, one before   the   modified   Scheme   comes   into   force   and   another   thereafter, they will come in for differential treatment if the date of application and the date of consideration of the same are taken to be the deciding factor. A   rule   of   interpretation   which   produces   different   results, depending   upon   what   the   individuals   do   or   do   not   do,   is inconceivable .   This   is   why,   the   managements   of   a   few   banks,   in   the cases   tabulated   above,   have   introduced   a   rule   in   the   modified   scheme itself,   which   provides   for   all   pending   applications   to   be   decided   under the new/modified scheme. Therefore, we are of the considered view that the   interpretation   as   to   the   applicability   of   a   modified   Scheme   should depend   only   upon   a   determinate   and   fixed   criteria   such   as   the   date   of death and not an indeterminate and variable factor. 20. Coming to the case on hand, the employee died on 8.12.2010 and the amendment to the Rules was proposed by way of a draft notification on 20.06.2012. The final notification was issued on 11.07.2012. Merely because the application for appointment was taken up for consideration 18 after the issue of the amendment, the respondent could not have sought the   benefit   of   the   amendment.   The   Judgment   of   the   Division   Bench   of the   Karnataka   High   Court   in   Akkamahadevamma     on   which   the Tribunal as well as the High Court placed reliance, was not applicable to the   case   of   compassionate   appointments,   as   the   amendment   in Akkamahadevamma   came   as   a   result   of   the   existing   rule   being declared to be ultra vires Articles 14 and 16 of the Constitution.  21. In view of the above, the appeal is allowed and the impugned order of   the   High   Court   as   well   as   that   of   the   Tribunal   are   set   aside.   The application   of   the   respondent   for   compassionate   appointment   shall stand dismissed. There shall be no order as to costs.    … ..…………....................J.       (Hemant Gupta) .…..………......................J (V. Ramasubramanian) 19 DECEMBER  16, 2021 NEW DELHI . 20