Wednesday, 22, Apr, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Subhash Chandra vs State Of U.P. & Others
2018 Latest Caselaw 265 ALL

Citation : 2018 Latest Caselaw 265 ALL
Judgement Date : 27 April, 2018

Allahabad High Court
Subhash Chandra vs State Of U.P. & Others on 27 April, 2018
Bench: Sudhir Agarwal



HIGH COURT OF JUDICATURE AT ALLAHABAD
 
 

AFR
 
Court No. - 34
 

 
Case :- WRIT - A No. - 39637 of 2001
 

 
Petitioner :- Subhash Chandra
 
Respondent :- State Of U.P. & Others
 
Counsel for Petitioner :- Ram Autar Verma
 
Counsel for Respondent :- C.S.C.
 

 
Hon'ble Sudhir Agarwal,J.

1. Heard Sri Maksood Alam, Advocate holding brief of Sri Ram Autar Verma, learned counsel for petitioner and perused the record.

2. Learned counsel for petitioner contended that petitioner was appointed by District Magistrate, Kanpur Dehat as "Cooperative Kurk Amin" on "commission basis" vide order dated 04.03.1995. Aforesaid appointment preceded by a process of selection commenced by District Magistrate who constituted a selection committee, candidates were interviewed by said committee and those recommended, were so appointed. Petitioner discharged his duties as Cooperative Kurk Amin for almost 4 years when by impugned order dated 19.03.1999 he has been terminated. It is said that aforesaid termination is contrary to order dated 27.09.1995 issued by Registrar, Cooperative Societies, U.P., directing all District Assistant Registrars of Cooperative Societies not to terminate any Collection Amin without prior approval of Head Quarter until further orders and also not to make any new appointment. Petitioner made a representations dated 25.10.1999 and 15.03.2001 but he has not been allowed to work.

3. It is contended that a "Cooperative Kurk Amin" even if appointed on "commission basis", is a holder of civil post and, therefore, without following procedure of inquiry under Article 311(2) of Constitution petitioner could not have been terminated as it amounts to Removal from service and reliance is placed on Supreme Court's judgment in State of U.P. Vs. Chandra Prakash Pandey and others, 2001(2) UPLBEC 1185.

4. Learned Standing Counsel on the contrary submitted that it is not a case where petitioner was appointed as "Kurk Amin" but here petitioner was only given authority to discharge duties of "Cooperative Kurk Amin". He was entitled to commission on 4% of the amount of Collection during April to July and 6% during August to March. Said authority was ceased vide impugned order dated 19.03.1999 and Article 311 of the Constitution of India in the case in hand, does not come into picture.

5. In the light of rival submissions, two issues are required to be answered in this case.

(I) Whether letter dated 04.03.1995 (Annexure-2 to the writ petition) can be said to be an appointment of petitioner on a civil post.

(II) Whether impugned order amounts to "Removal" and has been passed without applying procedure of adequate opportunity of defence by holding inquiry enshrined under Article 311(2) of the Constitution.

6. The question, whether a Cooperative Kurk Amin, though payment is made on commission basis, can be said to be a holder of civil post, in my view, has already been adjudicated by this Court as well as Supreme Court as is evident from para 15 of the judgment in State of U.P. Vs. Chandra Prakash Pandey (supra) in affirmance. The crucial aspect which has to be seen in the present case is, "whether petitioner was appointed on the post of Cooperative Kurk Amin or not".

7. Before answering said question it would be appropriate for this Court to refer the judgment in State of U.P. Vs. Chandra Prakash Pandey (supra) relied by counsel for petitioner to examine as to what were the actual facts up for consideration before Court, therein. I find that there was a scheme framed by Registrar, Cooperative Societies, U.P. on 08.05.1978 for appointment of Kurk Amin by concerned District Collectors for realization of outstanding dues of Cooperative Societies. Terms and conditions as well as salary payable to such Amins were also prescribed in the said Scheme. Pursuant to said Scheme a number of Kurk Amins were appointed by concerned District Collectors in different districts of State. Subsequently it transpired that above Kurk Amins, mostly were not performing their duties effectively and not recovering sufficient outstanding dues to meet even salary payable to them. The Scheme was partly modified and it was provided that Kurk Amins already appointed would be asked to enter into a contract to work on "commission basis" instead of regular salary as earlier provided. Those Kurk Amins who agreed to work on commission basis were retained in service and others were terminated. Those who were terminated, brought the matter to this Court and one of such matter is Writ Petition No. 738 of 1980 filed by Ram Bihari Mishra wherein it was pleaded that he was a regular employee, appointed on the post of Kurk Amin, hence could not have been terminated without any inquiry etc. Similarly situated persons also filed several other writ petitions. All these writ petitions were heard and decided vide judgment dated 16.11.1985 and this Court held that those Kurk Amins were Government servants and could not have been terminated except in accordance with procedure prescribed under law including Article 311 of Constitution and accordingly termination orders were quashed. This judgment attained finality.

8. Some other Kurk Amins filed writ petition before this Court claiming salary in regular pay scale as was payable to Kurk Amins of Revenue Department. Following earlier Division Bench judgment dated 16.11.1985 passed in Writ Petition No. 738 of 1980, a learned Single Judge allowed above writ petition filed by Chandra Prakash Pandey and others and directed Government to pay salary in regular pay scale applicable to regularly appointed Kurk Amins of Revenue Department. Intra-Court appeal preferred by State Before Division Bench failed. Since learned Single Judge had not issued any direction for payment of arrears of salary, Chandra Prakash Pandey and others, also preferred intra-Court appeal which was allowed and Division Bench granted relief for payment of arrears of salary in regular pay scale. State of U.P. then preferred Civil Appeal No. 8467-8468 of 1995 before Supreme Court.

9. Similar issues with regard to payment of salary in regular pay scale at par with Kurk Amins appointed on salary basis were raised in some other matters also and these matters also came up before Supreme Court.

10. In State of U.P. Vs. Chandra Prakash Pandey and others (supra), only question up for consideration was, "whether a Kurk Amin appointed on salary basis for realization of dues of Cooperative Society can be said to hold a civil post and a Government servant or not". This was answered in favour of Kurk Amins, as is evident from paras 9 to 15 of judgment, which reads as under:

"9. Undisputedly, the decision of the Allahabad High Court that the Kurk Amins, appointed on salary basis for realisation of dues of co-operative societies, held civil posts and became Government servant has attained finality as its correctness has not been challenged by the State of Uttar Pradesh by bringing the matter to this Court, rather the same got approval of this Court while remanding the matter to the High Court for considering the question whether cases of Kurk Amins appointed on commission basis stand on the same footing as that of Kurk Amins appointed on salary basis in whose cases it was declared that they held civil posts and would be entitled to the same salary as is payable to Kurk Amins of Revenue Department.

10. The question as to when a person can be said to be holder of a civil post has been subject matter of consideration before this Court on numerous occasions. In the case of State of Assam & Ors. Vs. Shri Kanak Chandra Dutta, (1967) 1 SCR 679, a Constitution Bench of this Court was considering a case where a Mauzadar was appointed for collection of land revenue under the Mauzadari System prevailing in the Assam Valley whose primary duty was to collect land revenue and other government revenues. He was working as Revenue Officer and ex-officio Assistant Settlement Officer exercising delegated powers of the Government and the State had the power and right to select and appoint him inasmuch as power to suspend and dismiss. The Mauzadar was drawing not a regular salary but commission by way of a remuneration. The Court observed that there must be existence of relationship of master and servant between the State and its employees and such a relationship can be established by presence of all or some of the ingredients. After due consideration of the entire matter, the Court laid down the law as follows:-

"Judged in this light, a Mauzadar in the Assam Valley is the holder of a civil post under the State. The State has the power and the right to select and appoint a Mauzadar and the power to suspend and dismiss him. He is a subordinate public servant working under the supervision and control of the Deputy Commissioner. He receives by way of remuneration a commission on his collections and sometimes a salary. There is a relationship of master and servant between the State and him. He holds an office on the revenue side of the administration to which specific and onerous duties in connection with the affairs of the State are attached, an office which falls vacant on the death or removal of the incumbent and which is filled up by successive appointments. He is a responsible officer exercising delegated powers of Government. Mauzadars in the Assam Valley are appointed Revenue Officers and ex-officio Assistant Settlement Officers. Originally, a Mauzadar may have been a revenue farmer and an independent contractor. But having regard to the existing system of his recruitment, employment and functions, he is a servant and a holder of a civil post under the State.

Counsel for the State stressed the fact that normally a Mauzadar does not draw a salary. But a post outside the regularly constituted services need not necessarily carry a definite rate of pay. The post of a Mauzadar carries with it a remuneration by way of a commission on collections of Government dues. Counsel stressed the fact that a Mauzadar is not a whole-time employee. But a post outside the regularly constituted services may be a part-time employment. The conditions of service of a Mauzadar enable him to engage in other activities.

In Venkata Swamy v. Superintendent of Post Offices, AIR 1957 Orissa 112, the Orissa High Court held, on a consideration of the relevant conditions of employment, that a temporary extra-departmental branch post-master was not a person holding a civil post, but the observation in that case that a part-time employee cannot be the holder of a civil post outside the regularly constituted services is too wide and cannot be supported." (emphasis added)

11. In the case of Superintendent of Post Offices etc. etc. vs. P.K. Rajamma etc. etc., (1977) 3 SCR 678, this Court was considering the case whether extra departmental agent held a civil post and for his dismissal or removal the provision of Article 311(2) of the Constitution was applicable. The Court laid down that an extra departmental agent held a civil post and his dismissal or removal would be invalid if there was infraction of provisions of Article 311(2) of the Constitution as it then stood. The Court observed that extra departmental agent was not a casual worker but he held a post under the administrative control of the State and the relationship between the postal authorities and the extra departmental agent was that of a master and servant.

12. In the case of State of Gujarat & Anr. Vs. Raman Lal Keshav Lal Soni & Ors., (1983) 2 SCC 33, again a Constitution Bench of this Court was considering the question as to whether the Panchayat Service constituted under Section 203 of the Gujarat Panchayat Act was a civil service of the State and the members of the service were Government servants. The Court after due consideration enumerated the following indicias for deciding whether a particular person is a member of civil service of the State and a Government servant in paragraph 27 which runs thus:-

"We do not propose and indeed it is neither politic nor possible to lay down any definitive test to determine when a person may be said to hold a civil post under the Government. Several factors may indicate the relationship of master and servant. None may be conclusive. On the other hand, no single factor may be considered absolutely essential. The presence of all or some of the factors, such as, the right to select for appointment, the right to appoint, the right to terminate the employment, the right to take other disciplinary action, the right to prescribe the conditions of service, the nature of the duties performed by the employee, the right to control the employee's manner and method of the work, the right to issue directions and the right to determine and the source from which wages or salary are paid and a host of such circumstances, may have to be considered to determine the existence of the relationship of master and servant. In each case, it is a question of fact whether a person is a servant of the State or not." (emphasis added)

13. In the light of the foregoing discussions, we consider these appeals. In the impugned judgment under Civil Appeal Nos. 8467-68 of 1995, the Division Bench of the High Court after due consideration recorded its conclusion which runs thus:-

"It appears that the Collector was the appointing authority and the petitioners were being paid out the cost recovered according to provisions for the recovery of land revenue and that they had been given revised scale of pay having been performing the same duties and responsibilities as other Kurk Amins of other departments and that their counter parts on salary basis having been so found to hold civil posts by the Honble Supreme Court, as referred to herein-before, and that the petitioners were working under the control and supervision of Assistant Registrar of Co-operative Society and are performing public duties."

14. Likewise, in another detailed judgment under Civil Appeal No. 6075 of 1997, rendered by another Division Bench of the High Court upon the matter being remanded by this Court, the Court after due consideration came to the following conclusion:-

"It is not disputed that the appointing authority in case of both is the District Magistrate/Collector, the power to terminate the service of both the categories vests in the same authority, they are amenable to same disciplinary authority, the nature of their duties is the same and they exercise similar power. The Kurk Amin appointed on commission basis similarly enjoys and exercises the power to arrest a person, who is defaulter, can attach his property, which he can put to auction like his counter part on regular basis. A Kurk Amin on commission basis and on regular basis similarly follows the provisions of U.P. Zamindari Abolition and Land Reforms Act, 1951 and U.P. Land Revenue Act, 1901 in so far as the recovery of land revenue.

Once the District Magistrate issues a recovery citation both the sets of Kurk Amins in order to execute the recovery follow the same procedure and exercise the powers and they are under the control of one and same authority. The Kurk Amin, be on commission basis or on regular basis, gets his salary from the Government exchequer out of 10 per cent collection charges realized as arrears of land revenue. It is, thus, clear that both the sets of Kurk Amins work in the same capacity under the control of the State Government and their appointment and duties fully comply with the tests laid down by the Supreme Court in the decision of State of Gujarat and another vs. Raman lal Keshav Lal Soni and Others, 1983 (2) SCC 33."

15. From a bare perusal of the aforementioned decisions of the two different benches of the High Court it would be clear that after taking into consideration all relevant factors as laid down by this Court in its judgment referred to above, the High Court has come to the conclusion and recorded a finding of fact that Kurk Amins appointed on commission basis for recovery of outstanding dues of the cooperative societies were members of service and government servants. On behalf of the State, it has not been challenged that the aforesaid statements of facts in the two judgments are incorrect. During the course of arguments learned senior counsel appearing on behalf of the State made an unsuccessful attempt to refer to a scheme prepared by the Registrar of Cooperative Societies, but in view of the fact that neither any counter affidavit was filed before the High Court nor the said scheme was filed before this Court either along with the Special Leave Petitions or with any other affidavit, we are of the opinion that it is not possible for us to look into the said scheme as such the same can be of no avail to the State by its mere production in Court during the course of argument." (emphasis added)

11. Question, whether an individual was actually appointed on a civil post or not was not involved in the said matter. In the present case this Court has to examine, "whether letter dated 04.03.1995 issued by Collector, Kanpur Dehat can be construed as a letter of appointment of petitioner on the post of Cooperative Kurk Amin or not".

12. Aforesaid letter says that for recovery of Cooperative dues, persons named in the said letter are being authorized to discharge duties of Cooperative Kurk Amin. Petitioner, therefore, were authorized to discharge duties of Cooperative Kurk Amin but this letter in my view is short of letter of appointment on the post of Cooperative Kurk Amin. Requiring a person to discharge duties of an office or post does not amount to appointment on the post.

13. This aspect has been considered in detail by a Division Bench of this Court in Smt. Vijay Rani Vs. Regional Inspectress of Girls Schools Region- I, Meerut & others 2007 (2)ESC 987 where this Court held as under:

".................The aforesaid documents cemented the conclusion that the Petitioner-Appellant was only required to look after and discharge the duties of the officiating Principal but was never promoted/appointed on the said post. In other words, it can be said that the Petitioner-Appellant was given only current duty charge in addition to her substantive post and this arrangement did not result in promotion to the post of which, the current duty charge was handed over. In State of Haryana Vs. S.M. Sharma AIR 1993 SC 2273, the Chief Administrator of the Board entrusted Sri S.M. Sharma, with the current duty charge of the post of Executive Engineer, which was subsequently withdrawn as a result of his transfer to other post. He challenged the said order stating that it amounts to reversion. The Apex Court held that Sri Sharma was only having current duty charge of the Executive Engineer and was never promoted or appointed to the aforesaid post and therefore, on transfer to some other post, it did not result in reversion from the post of Executive Engineer.

A somewhat similar situation occurred in Ramakant Shripad Sinai Advalpalkar Vs. Union of India and others, 1991 Supple (2) SCC 733 and the Apex Court observed as under:-

"The distinction between a situation where a government servant is promoted to a higher post and one where he is merely asked to discharge the duties of the higher post is too clear to require any reiteration. Asking an officer who substantively holds a lower post merely to discharge the duties of a higher post cannot be treated as a promotion."

It was further held that such situations are contemplated where exigencies of public service necessitate such arrangements and even consideration of seniority do not enter into it sometimes. However the person continues to hold substantive lower post and only discharges duties of the higher post essentially as a spot-gap arrangement. A further contention was raised that if such an arrangement continued for a very long period it would give some kind of right to continue on the post but negativing such contention, it was held that an in-charge arrangement is neither recognition nor is necessarily based on seniority and therefore, no rights, equities and expectations can be built upon it.

In this view of the matter, the Petitioner-Appellant has miserably failed to show that the management ever appointed her as officiating Principal of the College and, therefore, we hold that she was only allowed to discharge duties of the office of officiating Principal, but was never appointed/promoted by the management as officiating Principal of the College."

(emphasis added)

14. Impugned order dated 19.03.1999 also I find is in continuation of aforesaid authorization and by said order authorization of petitioner to discharge duties of Cooperative Kurk Amin has been recalled. Reason has been given that petitioner was not performing said duties for a long time. The fact that petitioner was not discharging duties of Cooperative Kurk Amin for some time is virtually stood admitted from his own representations filed as Annexure-6 and 6-A to writ petition. Representation dated 15.03.2001 shows that petitioner had deposited his books in Vikas Khand, Rasoolabad, and by said representation he complained to District Assistant Registrar that he went on 25.10.1999 to receive his receipt book again to perform his duties but the same was not handed over to him and subsequently he has been informed that his authorization has been recalled, and thus he requested for restoration of such authorization.

15. In State of U.P. Vs. Chandra Prakash Pandey and others (supra) Article 311(2) of Constitution was made applicable to such "Cooperative Kurk Amins" who were appointed under the scheme of 1978 on regular basis. They were initially paid regular salary but subsequently mode of payment was changed to commission basis. Those who did not agree for that alternation, were terminated. Court held that since they were already appointed on regular basis, their termination amounts to "Removal" and unless procedure prescribed in law is followed, they could not have been terminated.

16. This is not the case here. In my view, petitioner's authorization to look after work of "Cooperative Kurk Amin" by itself cannot be said to be a regular appointment made on the post of "Cooperative Kurk Amin" so as to attract provisions of Article 311(2) of Constitution. Here is a case where, in absence of any letter of appointment on the post, petitioner has no right to hold post and, therefore, Article 311(2) of Constitution is not attracted and recall of authorization conferred upon petitioner in broader sense may be a termination of the arrangement but strictly speaking, cannot be said to construe "Removal" from service so as to attract Article 311(2) of Constitution. Therefore, aforesaid judgment, in my view, per se, does not help petitioner.

17. Nature of engagement of petitioner in the present case is like that of a casual worker where he is required to look after duties of a particular office but said direction by itself does not constitute a formal appointment on the post so as to confer a right to hold the post.

18. It is next contended that reason stated in impugned order for cessation of functional authority conferred upon petitioner shows that impugned order is punitive but again I find difficult to accept even the aforesaid submission. Order only refers to background fact which requires authority concerned to recall authorization given to petitioner and mere mention of this fact cannot by itself be construed to render impugned order, punitive.

19. In the context of "termination simplicitor", when such an order can be said to be punitive in nature, a Division Bench of this Court in Paras Nath Pandey Vs. Director, North Central Zone, Cultural Centre, 2008(1) ADJ 283 has considered this aspect. A lot of authorities of Apex Court commencing from Parshotam Lal Dhingra Vs. Union of India, AIR 1958 SC 36 till those decided up to judgment were considered and thereafter Court has laid down certain guidelines to find out when order of termination simplicitor is stigmatic or not and said as under:

57. From the above discussions, the principles discernible to find out whether a simple order of termination/discharge of a temporary employee or probationer is punitive or not, broadly, may be stated as under :

(a) The termination of services of a temporary servant or probationer under the rules of his employment or in exercise of contractual right is neither per se dismissal nor removal and does not attract the provisions of Article 311 of the Constitution.

(b) An order of termination simplicitor prima facie is not a punishment and carries no evil consequences.

(c) Where termination simplicitor is challenged on the ground of casting stigma or penal in nature, the Court initially would glance the order itself to find out whether it cast any stigma and can be said to be penal or not. If it does not, no further enquiry shall be held unless there is some material to show certain circumstances, preceding or attending, shadowing the simplicitorness of the said order.

(d) The Court is not precluded from going beyond the order to find out as to whether circumstances, preceding or attending, makes it punitive or not. If the circumstances, preceding or attending, show only the motive of the employer to terminate, it being immaterial would not vitiate the order unless it is found that order is founded on such act or omission constituting misconduct.

(e) If the order visits the public servant with evil consequences or casts aspersions against his character or integrity, it would be an order by way of punishment irrespective of whether the employee was a mere probationer or temporary.

(f) "Motive" and "foundation" are distinct, though the distinction is either very thin or overlapping. "Motive" is the moving power, which impels action for a definite result, or to put it differently. "Motive" is that which incites or stimulates a person to do an act. "Foundation", however, is the basis, i.e., the conduct of the employee, When his acts and omissions treated to be misconduct, proved or founded, it becomes a case of foundation.

(g) If an order has a punitive flavour in cause or consequence, it is dismissal, but if it falls short of it, it would not.

(h) Where the employer is satisfied of the misconduct and the consequent desirability of termination, it is dismissal even though the order is worded innocuously. However, where there is mere suspicion of misconduct and the employer does not wish to bother about it, and, instead of going into the correctness of guilt, feel like not to keep the employee and thus terminate him, it is simpliciter termination and not punitive.

(i) Where the termination simplicitor is preceded by an enquiry, preliminary or regular, the Court would see the purpose, object of such enquiry as also the stage at which, the order of termination has been passed.

(j) Every enquiry preceding the order of termination/discharge, would not make it punitive. Where an enquiry contemplated in the rules before terminating an probationer or temporary employee is held, it would not make the order punitive.

(k) If the enquiry is to find out whether the employee is fit to be confirmed or retained in service or to continue, such an enquiry would not render termination punitive.

(l) Where the employer hold a formal enquiry to find out the correctness of the alleged misconduct of the employee and proceed on the finding thereof, such an order would be punitive, and, cannot be passed without giving an opportunity to the concerned employee.

(m) If some formal departmental enquiry commenced but not pursued to the end. Instead a simple order of termination is passed, the motive operating in the mind of the authority would be immaterial and such an order would be non punitive

(n) When an order of termination is assailed on the ground of mala fide or arbitrariness, while defending the plea of mala fide, if the authority has referred certain facts justifying the order of discharge relating to misconduct, negligence or inefficiency of the employee in the appeal or in the affidavit filed before the Court, that would not make the order founded on any misconduct.

(o) Sometimes when some reason is mentioned in the order, that by itself would not make the order punitive or stigmatic. The following words mentioned in the order have not been held to be punitive.

i. "want of application",

ii. "lack of potential",

iii. "found not dependable",

iv. "under suspension",

v. "work is unsatisfactory",

vi. "unlikely to prove an efficient officer".

(p) Description of background facts also have not been held to be stigmatic.

(q) However, the words "undesirable to be retained in Government service", have been held stigmatic.

(r) If there is (i) a full scale formal enquiry, (ii) in the allegations involving moral turpitude or misconduct, (iii) which culminated in a finding of guilt; where all these three factors are present, the order of termination would be punitive irrespective of the form. However, if any one of three factors is missing, then it would not be punitive.

58. The aforesaid are not exhaustive, but lay down some of the principles to find out whether termination of an employee is simplicitor or punitive. Each and every case has to be considered in the light of the facts and circumstances of the case, but broadly the aforesaid are the factors to find out whether termination of an employee is punitive or not."

20. None of aforesaid grounds on which a termination simplicitor can be said to be punitive is attracted in the case in hand and, therefore, contention otherwise raised by learned counsel for petitioner, I find difficult to accept.

21. No other point has been advanced.

22. In view thereof, I find no merit in the writ petition. Dismissed.

23. Interim order, if any, stands vacated.

Order Date :- 27.4.2018

AK

 

 

 
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 : IDRC

 

LatestLaws Partner Event : IJJ

 
 
Latestlaws Newsletter