Sunday, 03, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Shri Manohar Atmaram Mangle vs Union Of India & 4 Others
2016 Latest Caselaw 496 Bom

Citation : 2016 Latest Caselaw 496 Bom
Judgement Date : 10 March, 2016

Bombay High Court
Shri Manohar Atmaram Mangle vs Union Of India & 4 Others on 10 March, 2016
Bench: B.P. Dharmadhikari
            J-wp2111,2112,2245 & 2243.odt                                                                          1/14  


                        IN THE HIGH COURT OF JUDICATURE AT BOMBAY




                                                                                                     
                                            NAGPUR BENCH, NAGPUR




                                                                         
                                     WRIT PETITION No.2111 OF 2001


            Shri Manohar s/o. Atmaram Mangle,




                                                                        
            Motor Vehicle Driver working in
            O/o. The Deputy Chief Engineering(Construction), 
            Central Railway, Ajni at Nagpur.         :      PETITIONER

                             ...VERSUS...




                                                      
            1.    Union of India, 
                               
                   through General Manager, 
                   Central Railway, General Manager's Office,
                   2nd Floor, Chhatrapati Shivaji Terminus, 
                              
                   Mumbai.

            2.    The Chief Administrative Officer,
                   (Construction), New Administrative Building,
      


                   Chhatrapati Shivaji Terminus, Mumbai.
   



            3.    The Divisional Railway Manager,
                   Central Railway, Kingsway,
                   Nagpur.





            4.    The Deputy Chief Engineer,
                   (Construction), Central Railways  
                   at Ajni, Nagpur.

            5.    The Deputy Chief Electrical Engineer,





                   (Const), Central Railway, Nagpur.     :      RESPONDENTS


            =-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-
            Mr. M.Y. Wadodkar, Advocate for the Petitioner.
            Mr. R.S. Sundaram, Advocate for the Respondents.
            =-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-




    ::: Uploaded on - 18/03/2016                                         ::: Downloaded on - 31/07/2016 08:25:18 :::
             J-wp2111,2112,2245 & 2243.odt                                                                          2/14  


                                                             WITH




                                                                                                     
                                     WRIT PETITION No.2112 OF 2001




                                                                         
            1.    Shyamsunder Harigir Gosawi.
            2.    Moreshwar Namaji Lokhande.
            3.    Shivaji Raghoji Digrase.
            4.    Ramu Anandrao Sawarkar.




                                                                        
            5.    Wasudeo Pandurang Shinde.
            6.    Ganpat Tularam Rahangadale.
            7.    Kaitram Dokari Raut.
            8.    Manohar Urkuda Menwade.




                                                      
                   All Motor Vehicle Drivers working in 
                   O/o. The Deputy Chief Engineer (Construction), 
                               
                   Central Railway, Ajni at Nagpur.             :      PETITIONER

                             ...VERSUS...
                              
            1.    Union of India, 
                   through General Manager, 
                   Central Railway, General Manager's Office,
      


                   2nd Floor, Chhatrapati Shivaji Terminus, 
                   Mumbai.
   



            2.    The Chief Administrative Officer,
                   (Construction), New Administrative Building,
                   Chhatrapati Shivaji Terminus, Mumbai.





            3.    The Divisional Railway Manager,
                   Central Railway, Kingsway,
                   Nagpur.





            4.    The Deputy Chief Engineer,
                   (Construction), Central Railways  
                   at Ajni, Nagpur.                                                :      RESPONDENTS

            =-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-
            Mr. M.Y. Wadodkar, Advocate for the Petitioners.
            Mr. R.S. Sundaram, Advocate for the Respondents.
            =-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-




    ::: Uploaded on - 18/03/2016                                         ::: Downloaded on - 31/07/2016 08:25:18 :::
             J-wp2111,2112,2245 & 2243.odt                                                                          3/14  


                                                             WITH




                                                                                                     
                                     WRIT PETITION No.2243 OF 2001




                                                                         
            Bhaskar Laxman Kurrewar,
            Motor Mechanic-cum-Motor Vehicle Driver, working in
            O/o. The Deputy Chief Engineering(Construction), 




                                                                        
            Central Railway, 
            Ajni at Nagpur.                :      PETITIONER

                             ...VERSUS...




                                                      
            1.    Union of India, 
                   through General Manager, 
                               
                   Central Railway, General Manager's Office,
                   2nd Floor, Chhatrapati Shivaji Terminus, 
                   Mumbai.
                              
            2.    The Chief Administrative Officer,
                   (Construction), New Administrative Building,
                   Chhatrapati Shivaji Terminus, 
      


                   Mumbai.
   



            3.    The Divisional Railway Manager,
                   Central Railway, Kingsway,
                   Nagpur.





            4.    The Deputy Chief Engineer,
                   (Construction), Central Railways  
                   at Ajni, Nagpur.                                                :      RESPONDENTS





            =-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-
            Mr. M.Y. Wadodkar, Advocate for the Petitioner.
            Mr. R.S. Sundaram, Advocate for the Respondents.
            =-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-


                                                              AND




    ::: Uploaded on - 18/03/2016                                         ::: Downloaded on - 31/07/2016 08:25:18 :::
             J-wp2111,2112,2245 & 2243.odt                                                                          4/14  


                                     WRIT PETITION No.2245 OF 2001




                                                                                                     
            Gajanan Laxman Ghane,




                                                                         
            Motor Vehicle Driver working in
            O/o. The Deputy Chief Engineering(Construction), 
            Central Railway, Ajni at Nagpur.         :      PETITIONER




                                                                        
                             ...VERSUS...

            1.    Union of India, 
                   through General Manager, 
                   Central Railway, General Manager's Office,




                                                      
                   2nd Floor, Chhatrapati Shivaji Terminus, 
                   Mumbai.     
            2.    The Chief Administrative Officer,
                   (Construction), New Administrative Building,
                              
                   Chhatrapati Shivaji Terminus, Mumbai.

            3.    The Divisional Railway Manager,
                   Central Railway, Kingsway,
      


                   Nagpur.
   



            4.    The Deputy Chief Engineer,
                   (Construction), Central Railway  
                   at Ajni, Nagpur.                                                :      RESPONDENTS





            =-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-
            Mr. M.Y. Wadodkar, Advocate for the Petitioner.
            Mr. R.S. Sundaram, Advocate for the Respondents.
            =-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-

                                           CORAM :    B.P. DHARMADHIKARI  &





                                                          P.N. DESHMUKH, JJ.

th DATE : 10 MARCH, 2016.

ORAL JUDGMENT :

1. We have heard Advocate Mr. M.Y. Wadodkar for

J-wp2111,2112,2245 & 2243.odt 5/14

petitioner and Advocate Mr. R.S. Sundaram for respondents for

quite some time.

2. We find that Central Administrative Tribunal has not

appreciated the facts presented to it and has gone by the precedents

even to answer the disputed issues. It is apparent that five different

original applications were presented to it and there were total 17

employees in those matters. The employees claimed a declaration

that notifications issued on 27.5.1998 and 3.7.1998 by which the

Chief Administrative Officer (Construction) did not allow them to

apply for post of Motor Vehicle Drivers deserved to be set aside.

They also challenged the letter dated 2.9.1998 and 29.12.1998 by

which said respondents mentioned them as class-IV category

employees. They contended that said mention and communications

were contrary to the Railway Board instructions contained in letters

dated 20th December 1985 and 29.5.1995. They also prayed that

letters issued by respondent No.2 to the employees, who were

juniors to the applicants and who were not from basic seniority list

dated 6.10.1995 be set aside. Lastly, they also assailed

communication dated 26.7.1999 issued by respondent No.3-

Divisional Railway Manager at Nagpur by which applicants were

granted lien on Group-D post. They sought absorption and

J-wp2111,2112,2245 & 2243.odt 6/14

permanency as Class-III Artisan/Motor Vehicle Driver with effect

from date of appointment or from the date of grant of temporary

status.

3. Perusal of impugned judgment delivered by Central

Administrative Tribunal on 16th March, 2001 reveals that it is

common judgment in all original applications before it. In

paragraph 3 to 6, case of applicants/petitioners has been referred to

and thereafter in paragraph 7,8 and 9 the contention of the

respondents has been narrated. Consideration is contained in

paragraph 10 and 11. In paragraph 11 Central Administrative

Tribunal has pointed out judgment of Hon'ble Apex Court in the

case of Union of India and others vs. Motilal and others ,

reported in 1996 SCC (L & S) 613 where the Hon'ble Apex Court

has held that all initial regularizations must be done in Group "D"

category. Thereafter, it has observed that there cannot be any

direct appointment to Class-III, if it is promotional post. It was

further stated that in view of the relevant rules, the administrative

instructions direct appoint as Mate to Class-III is impermissible.

The persons appointed directly as casual labour mate may continue

as such for a considerable period, acquire temporary status, but ipso

facto do not become entitled to regularization. The Central

J-wp2111,2112,2245 & 2243.odt 7/14

Administrative Tribunal has also observed that direct appointment

to exclusively promotional post even if continued for a considerable

period does not entail regularization therein.

4. Thus, the reasons are contained only in one paragraph

and that paragraph No.10 reads as under :

"We have carefully heard the learned counsel for the applicants and the respondents.

We observe that the applicants initially appointed in group "D" category as Khalasis. As he has been pointed out in para above, all the employees are

first required to be screened in "D" category before being screened for "C" category and therefore the respondents have rightly screened them for "D"

category and has regularised them in group "D"

post from 31.12.1997 onwards. Adhoc promotion in the Construction Division does not entitle applicants for regular promotions. It has to be

according to the Recruitment Rules. The legal position as has been brought out by the applicants

in their rejoinder does not lend any support to the applicant's case. The underlying principle is not to regularise anyone directly in group "C" which is a promotion post. As far as the applicants are

concerned, they have not been reverted to group "D" though they have been regularised in group "D" post. They have been allowed to continue in the present job in the construction organisation and their pay has also been protected. This is

again as per the provisions contained in the Indian Railway Establishment Manual as well as in the instructions issued by the Railways from time to time. There is therefore no contradiction in the instructions of the Railways issued vide circular dated 8.4.1997 and the provisions in the Indian Railway Establishment Manual. The applicants

J-wp2111,2112,2245 & 2243.odt 8/14

on the date of issue of the notification in 1998 for filling up of the regular vacancies of Motor Vehicle

Drivers had not completed three years regular service and therefore rightly they have not been

allowed to apply for the regular vacancies of Motor Vehicle Drivers."

5. It is to be noted that while dismissing all original

applications Central Administrative Tribunal has found applicants

before it not entitled to be considered against regular vacancies of

motor vehicle drivers in Class-III until and unless they complete

three years regular service. However, it directed respondents not to

disturb the applicant, but to allow them to continue in Class-III till

they are regularized as per Rules.

6. In O.A. No.221/1999 there were three applicants and

only one of them, namely, Gajanan Laxman Ghane is petitioner in

Writ Petition No.2245/2001. Applicant Manohar Atmaram

Mangale in O.A. No.223/1999 is petitioner in Writ Petition

No.2111/2001, applicant Bhaskar Laxman Kurrewar in O.A.

No.224/1999 is petitioner in Writ Petition No.2243/2001 and

applicant Arun Ramchandra Khupat in O.A. No.235/1999 is

petitioner in Writ Petition No.2245/2001.

7. In Original Application No.222/1999 there were

J-wp2111,2112,2245 & 2243.odt 9/14

11 applicants. Only 8 out of them have filed petition together i.e.

Writ Petition No.2112/2001. Petitioner No.2-Moreshwar Lokhande

and petitioner No.8-Ganpat Tularam Rahangadale have expired

during the pendency of the writ petition. Their legal heirs have not

been brought on record. As such, challenge at their instance has

already abated. Petitioner No.5 Ramu Anandrao Sawarkar,

petitioner No.6-Wasudeo Pandurang Shinde have already

superannuated. Thus, this petition is being prosecuted effectively

only for the benefit of four petitioners.

8. We find that the facts before Central Administrative

Tribunal warranted a proper finding on each assertion of respective

applicant before it. Applicant Manohar in OA 223/1999 has in

paragraph 4 stated that he was appointed on 19.4.1983 as a Motor

Vehicle Driver in artisan category as Class-III employee in grade of

Rs.260-400 (AS)/equated grade of Rs.3050-4590 (CPS) by Deputy

Chief Engineer (Construction) at Ajni, Nagpur in Central Railway.

The other applicants have also given dates of appointment. Reply

copy presented to this Court and filed before the Central

Administrative Tribunal by respondents does not specifically deny

this aspect. Advocate Mr. R.S. Sundaram has, however, taken us

through entire reply in order to urge that its tenor itself shows that

J-wp2111,2112,2245 & 2243.odt 10/14

such an appointment could not have been there. He also insists

that the facts looked into by this Court also militate with

appointment of such a nature.

9. Advocate Mr. M.Y. Wadodkar, however, has pointed out

that in paragraph 10 the finding that all applicants were initially

appointed in Group "D" category as 'Khalasis' may at the most apply

to case of Gajanan Laxman Ghane, who is petitioner in Writ Petition

No.2245/2001. He submits that this is not the position in all

matters.

10. It can be seen that the Central Administrative Tribunal

has not recorded its own finding on any disputed question of fact.

11. The petitioner-Manohar claims that he was given

temporary status on 26th August, 1985 and thereafter vide order

No.33/1997, he was regularized against newly created post with

effect from 17.3.1997. We find that said order contains total 12

names and they are petitioners before this Court. Name of Gajanan

Laxman Ghane appears at Sr.No.12 in that order. The order itself

shows that because of sanction of construction authority conveyed

vide letter dated 31.3.1997 the jeep/truck drivers were regularized

against newly created posts. Efforts of Advocate Sundaram is to

urge that this order contains some error and those errors have been

J-wp2111,2112,2245 & 2243.odt 11/14

corrected on 1.10.1997. Perusal of that order dated 1.10.1997

shows that it partially modifies the order dated 19.5.1997. It

mentions that MRCLs regularised as Skilled Categories as

temporary and ad-hoc basis and in exigencies of service and it will

not confer upon them any prescriptive right for promotion and

continuity with above grades over their seniors in same category.

We do not find any comment either on order dated 17.3.1997 or

then on this corrigendum dated 1.10.1997 in the judgment

delivered by the Central Administrative Tribunal.

12. The communication dated 26.7.1999 sent by DRA (P)

Nagpur to Central Railway DRA is on subject of Group "D" staff of

constructions organization and provision of lien. It mentions that

MRCLs of construction organization were regularized and posted

against vacancies in various divisions in construction department,

their lien will be maintained under the respected A,E,Ns as per list

attached. It appears that the names of applicants before the Central

Administrative Tribunal figured in that list and, therefore, the

applicants approached the Central Administrative Tribunal pointing

out that they have never worked as Group "D" employees and as

such they could not have been given lien in Group "D" category.

13. In this situation, though Railway may have its own

J-wp2111,2112,2245 & 2243.odt 12/14

procedure and may recruit everybody in Group "D" category first,

whether that procedure was adhered to in present matter is the

moot question. Provisions of law or judgments delivered

cannot be used to record a finding of fact. Facts need to be

ascertained on the basis of documents and evidence and thereafter

law with the help of precedents can be applied.

14. Here we find that only by looking into facts of one case

i.e. case of Gajanan Laxman Ghane all matters have been disposed

of. Advocate Mr. R.S. Sundaram has tried hard to explain to us the

system in which recruitment is done and to point out how after

work in construction division employees therein are required to be

brought back to open line and how thereafter they progress further.

All these facts must be pointed out to the Central Administrative

Tribunal and the Central Administrative Tribunal has to record a

proper finding after appreciating the disputed questions.

Respondents have to plead and prove that post of vehicle driver is a

promotional post or then such post exists in Group 'D'.

15. Advocate Mr. R.S. Sundaram has also opposed remand

back to Central Administrative Tribunal as according to him the

employees have already advanced in their career and some of them

have been superannuated or expired or dismissed. He contends

J-wp2111,2112,2245 & 2243.odt 13/14

that in this situation remand to the Central Administrative Tribunal

is unnecessary. He also sought a short adjournment to produce

copies of orders issued to petitioner from time to time to

demonstrate that they did not present true and correct facts either

to the Central Administrative Tribunal or to this Court. We can

appreciate concern shown by him, however, facts cannot be

ascertained for the first time by this Court after looking into such

documents. Facts need to be crystalized by Central Administrative

Tribunal only after giving both sides necessary opportunity. The

petitioners, who were applicants before the Central Administrative

Tribunal have narrated their side and if their narration was

incorrect or false, it was open to respondents to demonstrate it

before the Central Administrative Tribunal. In that situation, it is

incumbent upon the Central Administrative Tribunal to evaluate

these rival assertions and then to reach a proper finding on facts.

16. In the light of this discussion, we find the judgment

delivered by the Central Administrative Tribunal not containing

relevant reasons and not sufficient to adjudicate the controversy

presented to it. That judgment cannot be explained to us either by

petitioners or by respondents by producing certain documents. We,

therefore, quash and set aside that judgment.

J-wp2111,2112,2245 & 2243.odt 14/14

17. The matter is placed back before the Central

Administrative Tribunal for its fresh consideration to the extent of

petitioner mentioned (supra).

18. It is open to the respondents to point out subsequent

developments having bearing on controversy to the Central

Administrative Tribunal and seek modification in interim

arrangement in accordance with law.

19. The parties are directed to appear before the Central

Administrative Tribunal on 18th April, 2016 and to abide by its

further instructions in the matter.

20. Needless to mention that interim protection given by the

Central Administrative Tribunal to petitioners shall continue.

21. Rule is made absolute accordingly. No costs.

                                                         JUDGE                                     JUDGE





    okMksns





 

 
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