Wednesday, 10, Jun, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

K.Nageswararao vs The State Of Ap
2024 Latest Caselaw 10100 AP

Citation : 2024 Latest Caselaw 10100 AP
Judgement Date : 11 November, 2024

Andhra Pradesh High Court - Amravati

K.Nageswararao vs The State Of Ap on 11 November, 2024

          * THE HONOURABLE SRI JUSTICE RAVI NATH TILHARI

         *THE HONOURABLE SRI JUSTICE CHALLA GUNARANJAN

                      + WRIT PETITION NO: 4686/2019

                               % 11.11.2024



# K.Nageswararao.
                                                              ......Petitioner

And:

$1. The State of Andhra Pradesh & 4
    others
                                                           ....Respondents.


!Counsel for the petitioners           : Sri N.Nagaraja Kapoor

^Counsel for the respondent           : Sri G.P. for Services-I



<Gist:

>Head Note:

? Cases referred:


   1. 1966 SCC OnLine SC 48
   2. (1969) 3 SCC 28
                                     2



         HIGH COURT OF ANDHRA PRADESH AT AMARAVATI

                                  ****

                     WRIT PETITION NO: 4686/2019


DATE OF JUDGMENT PRONOUNCED: 11.11.2024


SUBMITTED FOR APPROVAL:

              THE HON'BLE SRI JUSTICE RAVI NATH TILHARI

                                    &

       THE HONOURABLE SRI JUSTICE CHALLA GUNARANJAN




1. Whether Reporters of Local newspapers              Yes/No
   may be allowed to see the Judgments?


2. Whether the copies of judgment may be              Yes/No
   marked to Law Reporters/Journals


3. Whether Your Lordships wish to see the fair        Yes/No
   copy of the Judgment?


                                                    ____________________
                                                     RAVI NATH TILHARI,J



                                                 _______________________
                                                  CHALLA GUNARANJAN,J
                                                 3




            THE HONOURABLE SRI JUSTICE RAVI NATH TILHARI

         THE HONOURABLE SRI JUSTICE CHALLA GUNARANJAN

                            WRIT PETITION NO: 4686/2019


ORDER:

- (per Hon'ble Sri Justice Ravi Nath Tilhari)

Heard Sri N.Nagaraja Kapoor, learned counsel for the petitioner and

learned Government Pleader for Services - I for the respondents.

2. The petitioner filed OA.No.2139 of 2007 before the Andhra Pradesh

Administrative Tribunal which was disposed of by an order dated 09.02.2010

in the following terms:

"In view of the aforesaid decision of the Hon'ble Supreme Court, the respondents are directed to consider the case of the applicant strictly in accordance with the provisions of G.O.Ms.No.212, dated 22.04.1994 and pass appropriate orders within a period of 8 weeks from the date of receipt of a copy of this order. With these directions, the OAs stand disposed of."

3. The petitioner filed this writ petition submitting that the order of the

Tribunal was not complied with and prayed for implementation of the order of

the Tribunal, with the following prayer:

"............to issue a Writ Order or Order or direction more particularly Writ of Mandamus directing the respondents to implement the orders in O.A.No.2139 of 2007 dt.09.02.2010 in toto in terms of the Division Bench Judgment in W.P.No.33936 of 2011 and batch dt.02.05.2018 and taking steps to regularize the petitioners services from the date of completion of 10 years i.e., 01.02.1995 for the purpose of seniority pay pension and other retirement benefits and hold the action of the respondents in not implementing the orders in O.A.No.2139 of 2007 dt.09.02.2010 in toto is illegal unjust and unconstitutional and consequently declare that petitioners services are entitled to regularize from the date on which he completed 10 years including the beneficiary orders issued vide G.O.Ms.No.26 Fin dt 19.02.2019 apart from the benefits derived

from the orders in O.A.No.2139 of 2007 dt. 09.02.2010 and Division Bench Judgment in W.P.No.33936 of 2011 and batch dt.02.05.2018 with all consequential benefits"

4. Learned Government Pleader submits that the respondent No.5 has filed

the counter affidavit submitting inter-alia that the case of the petitioner was

considered pursuant to the direction of the Tribunal but was rejected vide

order dated 06.05.2010, a Copy of which has also been annexed along with

the counter affidavit.

5. Learned counsel for the petitioner submits that the said order dated

06.05.2010 though filed along with the counter affidavit but was never

communicated to the petitioner, and in view of its non-communication, that

order is no order in the eye of law. He places reliance in the case of State of

Punjab V. Amar Singh Harika1 and submits further that, consequently, this

writ petition for implementation of the order dated 09.02.2010 of the Tribunal,

still survives and direction may be issued to implement the said order as

prayed in the writ petition.

6. Learned Government Pleader for Services-I submits that in para-12 of

the counter affidavit it is clearly mentioned that the order dated 06.05.2010

was communicated to the petitioner through RPAD though the

acknowledgment of the registered post letter was not received back in the

office.

1966 SCC OnLine SC 48

7. In reply, learned counsel for the petitioner refers to para-10 of the

rejoinder affidavit but could not point out that the pleading of communication

of the order as mentioned in para-12 of the counter affidavit, was denied

specifically, that the order was not communicated.

8. It has not been submitted that the registered letter was not sent to the

correct address.

9. In Amar Singh Harika (supra), the respondent therein was an Assistant

Director, Civil Supplies. He was dismissed from service vide order dated

03.06.1949 which was communicated to him on 2nd /3rd January, 1953. The

Hon'ble Apex Court held that mere passing of an order of dismissal would not

be effective unless it was published and communicated to the officer

concerned. If the appointing authority passed an order of dismissal but did not

communicate it to the officer concerned, theoretically it was possible that

unlike in the case of a judicial order pronounced in Court, the authority might

change its mind and decide to modify its order. It was observed that the order

of dismissal passed by the appropriate authority and kept with itself, could not

be said to have taken effect unless the officer concerned knew about the

order and it was otherwise communicated to all the parties concerned. The

Hon'ble Apex Court observed that if it was held that the mere passing of the

order of dismissal had the effect of terminating the services of the officer

concerned, various complications might arise. Relevant part in para No.11 of

the judgment is as under:

"11. The first question which has been raised before us by Mr. Bishan Narain is that though the respondent came to know about the order of his dismissal for the first time on 28th May 1951, the said order must be deemed to have taken effect as from 3rd June 1949 when it was actually passed. The High Court has rejected this contention; but Mr. Bishan Narain contends that the view taken by the High Court is erroneous in law. We are not impressed by Mr. Bishan Narain's argument. It is plain that the mere passing of an order of dismissal would not be effective unless it is published and communicated to the officer concerned. If the appointing authority passed an order of dismissal, but does not communicate it to the officer concerned, theoretically it is possible that unlike in the case of a judicial order pronounced in Court, the authority may change its mind and decide to modify its order. It may be that in some cases, the authority may feel that the ends of justice would be met by demoting the officer concerned rather than dismissing him. An order of dismissal passed by the appropriate authority and kept with itself, cannot be said to take effect unless the officer concerned knows about the said order and it is otherwise communicated to all the parties concerned. If it is held that the mere passing of the order of dismissal has the effect of terminating the services of the officer concerned, various complications may arise. If before receiving the order of dismissal, the officer has exercised his power and jurisdiction to take decisions or do acts within his authority and power, would those acts and decisions be rendered invalid after it is known that an order of dismissal had already been passed against him ? Would the officer concerned be entitled to his salary for the period between the date when the order was passed and the date when it was communicated to him? These and other complication would inevitable arise if it is held that the order of dismissal takes effect as soon as it is passed though it may be communicated to the officer concerned several days thereafter. It is true that, in the present case, the respondent had been suspended during the material period; but that does not change the position that if the officer concerned is not suspended during the period of enquiry, complications of the kind already indicated would definitely arise. We are, therefore, reluctant to hold that an order of dismissal passed by an appropriate authority and kept on its file without communicating it to

the officer concerned or otherwise publishing it will take effect as form the date on which the order is actually written out by the said authority; such an order can only be effective after it is communicated to the officer concerned or is otherwise published. When a public officer is removed from service, his successor would have to take charge of the said office; and except in cases where the officer concerned has already been suspended, difficulties would arise if it is held that an officer who is actually working and holding charge of his office, can be said to be effectively removed from his office by the mere passing of an order by the appropriate authority. In our opinion, therefore, the High Court was plainly right in holding that the order of dismissal passed against the respondent on 3 June 1949, could not be said to have taken effect until the respondent came to know about it on 28 May 1951.

10. It is evident that the judgment in Amar Singh Harika (supra) relates to

the passing and communication of the order of dismissal from service. What

has been held is for the reasons recorded in the said judgment, inter-alia, the

complications that may arise if the order of dismissal from service is not

communicated to the officer concerned. The authority may change its mind

and modify the same before its communication. The complications may arise

if before communication such officer does some act within its authority and

jurisdiction.

11. Amar Singh Harika (supra) was considered by Hon'ble Apex Court in

State of Punjab v. Khemi Ram2. The question whether communicating the

order means its actual receipt by the concerned Government servant was also

considered. It was held that once an order was issued and it was sent out to

the concerned Government servant, it must be held to have been

(1969) 3 SCC 28

communicated to him, no matter when he actually received it. In Khemi Ram

(supra) the Hon'ble Apex Court further observed that actual knowledge of an

order of dismissal may perhaps become necessary because of the

consequences which the decision in Amar Singh Harika (supra)

contemplates. But such consequences would not occur in the case of an

officer who had proceeded on leave and against whom an order of

suspension was passed because in his case there was no question of his

doing any act or passing any order and such act or order being challenged as

invalid.

12. Para No.17 of Khemi Ram (supra) is as under:

"17. The question then is whether communicating the order means its actual receipt by the concerned Government servant. The order of suspension in question was published in the Gazette though that was after the date when the respondent was to retire. But the point is whether it was communicated to him before that date. The ordinary meaning of the word 'communicate' is to impart, confer or transmit information. (cf. Shorter Oxford English Dictionary, Vol. 1, p. 352). As already stated, telegrams, dated July 31, and August 2, 1958 were despatched to the respondent at the address given by him where communications by Government should be despatched. Both the telegrams transmitted or imparted information to the respondent that he was suspended from service with effect from August 2, 1958. It may be that he actually received them in or about the middle of August 1958 after the date of his retirement. But how can it be said that the information about his having been suspended was not imparted or transmitted to him on July 31 and August 2, 1958, i.e. before August 4, 1958, when he would have retired? It will be seen that in all the decisions cited before us it was the communication of the impugned order which was held to be essential and not its actual receipt by the officer concerned and such communication was held to be necessary because till the order is issued and actually sent out to the person concerned the authority

making such order would be in a position to change its mind and modify it if it thought fit. But once such an order is sent out, it goes out of the control of such an authority, and therefore, there would be no chance whatsoever of its changing its mind or modifying it. In our view, once an order is issued and it is sent out to the concerned Government servant, it must be held to have been communicated to him, no matter when he actually received it. We find it difficult to persuade ourselves to accept the view that it is only from the date of the actual receipt by him that the order becomes effective. If that be the true meaning of communication, it would be possible for a Government servant to effectively thwart an order by avoiding receipt of it by one method or the other till after the date of his retirement even though such an order is passed and despatched to him before such date. An officer against whom action is sought to be taken, thus, may go away from the address given by him for service of such orders, or may deliberately give a wrong address and thus prevent or delay its receipt and be able to defeat its service on him. Such a meaning of the word 'communication' ought not to be given unless the provision in question expressly so provides. Actual knowledge by him of an order where it is one of dismissal, may, perhaps, become necessary because of the consequences which the decision in State of Punjab v. Amar Singh contemplates. But such consequences would not occur in the case of an officer who has proceeded on leave and against whom an order of suspension is passed because in his case there is no question of his doing any act or passing any order and such act or order being challenged as invalid."

13. The present case is not a case of the order of dismissal from service.

Here, the authority passed the order pursuant to the directions issued by the

Tribunal in OA and also sent the same through registered post with

acknowledgment due. The order was not kept with the authority so as to

modify or change the same. The act of sending through registered post with

acknowledgment due is itself 'communication'. The requirement is not of

actual receiving, as it is not a case of dismissal of a Government servant nor

of accrual of the consequences or doing of any act or passing any order by

the petitioner herein which might be challenged as invalid as contemplated in

Amar Singh Harika (supra). The order was sent to the petitioner through

registered post which is due communication.

14. In view of the specific order dated 06.05.2010 filed along with the counter

affidavit, we cannot accept the submission that the order of the Tribunal dated

09.02.2010 was not implemented. The direction was to consider and on

consideration, the petitioner's case was rejected. The order dated 06.05.2010

is not under challenge even after the same was brought on record by way of

counter affidavit. The present petition was filed only for implementation of the

Tribunal's order dated 09.02.2010. The same has already been implemented.

15. We are of the considered view that the writ petition is misconceived. It is

devoid of merit and is dismissed.

No order as to costs.

As a sequel thereto, miscellaneous petitions, if any pending, shall also

stand closed.

____________________ RAVI NATH TILHARI,J

_______________________ CHALLA GUNARANJAN,J

Dated: 11.11.2024 Note: L.R. copy be marked B/o.

AG

THE HONOURABLE SRI JUSTICE RAVI NATH TILHARI

THE HONOURABLE SRI JUSTICE CHALLA GUNARANJAN

WRIT PETITION NO: 4686/2019

Dated: 11.11.2024 Note: L.R. copy be marked B/o.

AG

 
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 : MAIMS

 
 
Latestlaws Newsletter