Saturday, 02, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Mushtaque Ahmad (Inre 1148 S/S ... vs State Of U.P. Thru. Secretary ...
2016 Latest Caselaw 7654 ALL

Citation : 2016 Latest Caselaw 7654 ALL
Judgement Date : 19 December, 2016

Allahabad High Court
Mushtaque Ahmad (Inre 1148 S/S ... vs State Of U.P. Thru. Secretary ... on 19 December, 2016
Bench: Amreshwar Pratap Sahi, Ravindra Nath Mishra-Ii



HIGH COURT OF JUDICATURE AT ALLAHABAD, LUCKNOW BENCH
 
 

?A.F.R. 
 
Court No. - 1
 
Case :- SPECIAL APPEAL No. - 542 of 2016
 
Appellant :- Mushtaque Ahmad (Inre 1148 S/S 2014)
 
Respondent :- State Of U.P. Thru. Secretary Secondary Education & 4 Ors
 
Counsel for Appellant :- Pradeep Chandola,Atreya Tripathi
 
Counsel for Respondent :- C.S.C.,Ashish Verma,Pt. S. Chandra
 

 
Hon'ble Amreshwar Pratap Sahi,J.

Hon'ble Ravindra Nath Mishra-II,J.

Heard learned counsel for the appellant, the learned Standing Counsel for the respondents no. 1,2 and 3, Sri Ashish Pandey for respondent no. 4 and Pt. S. Chandra for the respondent no. 5.

The appellant before us was appointed against a supernumerary post. There is a single post of Class-III in the institution in question. We are not elaborating the facts as the same have been clearly spelt out in the judgment of the learned Single Judge which is under appeal. The said post is of the promotion quota and for that learned Single Judge has relied on the judgment in the case of Jai Bhagwan Singh vs. District Inspector of Schools, Gautam Budh Nagar and others(2006) 3 UPLBEC 2397. The claim of the respondent-petitioner was for promotion against the said post. The appellant was claiming adjustment against the said post as he was working against a supernumerary post having been appointed on compassionate basis. These competing claims have been considered and the learned Single Judge arrived at the conclusion that the post which has to be filled up by promotion, being a single post, should not be adjusted by way of offering the said post to the appellant.

We are also of the considered opinion that appointment by way of compassionate appointment falls within the category of direct recruitment and, therefore, the appellant cannot be appointed against a promotional post for which the respondent was an aspirant. Learned Single Judge has, therefore, rightly drawn the conclusion on the existing law being binding, and there being no distinction so as to differ on this issue this Court does not find any ground to interfere in this appeal.

Learned Counsel for the appellant has heavily relied on the decision of Special Appeal (Defective) No. 437 of 2014 : Brahm Kumar Saxena vs. State of U.P. & others and contended that the principles enunciated therein apply in this case as well. We find that in that case the person who was claiming promotion had been found to be guilty of moral turpitude having been convicted in a criminal case. It is in that background that the compassionate appointment was saved by allowing the appeal. The facts of the said case are, therefore, clearly distinguishable from the facts of the present case as such the ratio thereof does not come to the aid of the appellant.

There is no merit in the appeal.Rejected.

Order Date :- 19.12.2016/Om.

[Ravindra Nath Mishra-II,J.] [Amreshwar Pratap Sahi, J.]

 

 

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter