Citation : 2021 Latest Caselaw 1950 ALL
Judgement Date : 3 February, 2021
HIGH COURT OF JUDICATURE AT ALLAHABAD, LUCKNOW BENCH ?Court No. - 8 Case :- SERVICE SINGLE No. - 3040 of 2021 Petitioner :- Atar Singh Respondent :- State Of U.P. Thru.Addl.Chief Secy./Prin.Secy.Agricult.& Ors Counsel for Petitioner :- Gaurav Mehrotra,Harsh Vardhan Mehrotra,Maria Fatima Counsel for Respondent :- C.S.C.,Naresh Chandra Mehrotra Hon'ble Rajesh Singh Chauhan,J.
Heard Ms. Maria Fatima, learned counsel for the petitioner, Ms. Parul Bajpai, learned Standing Counsel for the opposite party No.1 and Sri N.C. Mehrotra, learned counsel, who has accepted notices for the opposite party Nos.2 and 3.
By means of this writ petition, the petitioner has assailed the order dated 29.06.2020 issued by the Director, Rajya Krishi Utpadan Mandi Parishad, U.P., Lucknow punishing the petitioner, who is a Class-I Officer, serving on the post of Deputy Director (Construction) in Rajya Krishi Utpadan Mandi Parishad.
Learned counsel for the petitioner has submitted that the Punishing Authority of any Class-I Officer in Mandi Parishad is the Board of Directors whereas the impugned punishment order dated 29.06.2020 has been passed by the Director solely. Therefore, this order is not only illegal but the same is without jurisdiction.
More or less, the identical controversy has been considered by this Court in the writ petition bearing Writ Petition No.19358 (S/S) of 2019; Narendra Kumar Malik vs. State of U.P. & others and the order impugned has been stayed vide order dated 18.07.2019.
In the aforesaid order dated 18.07.2019, this Court has considered the interim order dated 27.05.2019 passed by this Court in writ petition bearing Writ Petition No.14992 (S/S) of 2019; Gopal Shankar vs. Rajya Krishi Utpadan Mandi Parishad, Lucknow & others and that writ petition was finally allowed by this Court vide judgment and order dated 10.12.2020 (Annexure No.4).
Therefore, learned counsel for the petitioner has submitted that since there is error apparent on the face of the impugned order, hence, this writ petition may be decided in terms of judgment and order dated 10.12.2020 passed by this Court in the case of Gopal Shankar (supra).
Having heard learned counsel for the parties and having perused the material available on record and the orders being passed by this Court, I am of the considered opinion that there is an error apparent on the face of the impugned order dated 29.06.2020 whereby the authority, who is not competent to pass the punishment order, has passed the impugned punishment order, and such legal defect may not be improved by filing counter affidavit, therefore, the impugned punishment order dated 29.06.2020 may not sustain any longer in the eyes of law, hence, the same is liable to be quashed.
Accordingly, the impugned punishment order dated 29.06.2020 is hereby quashed.
Consequences to follow.
It is always open for the authorities to proceed in accordance with law.
In view of the above, the writ petition is allowed. No order as to costs.
Order Date :- 3.2.2021
Suresh/
[Rajesh Singh Chauhan,J.]
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!