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

Shri Yogesh Ram Pathare vs Koppaka Parleshwar And Ors
2017 Latest Caselaw 3401 Bom

Citation : 2017 Latest Caselaw 3401 Bom
Judgement Date : 21 June, 2017

Bombay High Court
Shri Yogesh Ram Pathare vs Koppaka Parleshwar And Ors on 21 June, 2017
Bench: S. K. Shinde
Rane                                    * 1/14 *    wp-6082-2016
                                                    wp-6074-2016


 IN THE HIGH COURT OF JUDICATURE AT BOMBAY

         CIVIL APPELLATE JURISDICTION

           WRIT PETITION NO. 6082 OF 2016



Acting Director, Central Institute
for Research on Cotton Technology
and anr.                                    .....Petitioners
     V/s.
Koppaka Parleshwar and Ors.                 ......Respondents

                    ----
Mr. Meelan Topkar, Advocate for the petitioner.

Ms. Vaishali Y. Agane, Advocate for respondent no.1.

None for respondent no.2.

                                ALONGWITH

               WRIT PETITION NO. 6074 OF 2016



Shri. Yogesh Ram Pathare                    .....Petitioner
      V/s.
Koppaka Parleshwar and Ors.                 ......Respondents

                   ----
Ms. Ranjana Todankar, Advocate for the petitioner.

Ms. Vaishali Y. Agane, Advocate for respondent no.1.

None for respondent no.2.




 ::: Uploaded on - 22/06/2017                 ::: Downloaded on - 23/06/2017 00:55:10 :::
 Rane                                      * 2/14 *     wp-6082-2016
                                                       wp-6074-2016


       CORAM :-                   SMT. V.K. TAHILRAMANI, &

                                  SANDEEP K. SHINDE, JJ.
       RESERVED ON :-             12 th June, 2017.

       PRONOUNCED ON:-            21 st June, 2017.




ORAL JUDGMENT : (Per :- SANDEEP K. SHINDE, J)

1. Both these petitions filed under Article 226

and 227 of the Constitution of India are directed

against the order dated 8th February, 2016 passed by

the Central Administrative Tribunal (CAT), Mumbai

Bench, Mumbai in O.A. No. 297 of 2015. This O.A. was

preferred by one, Mr. Parleshwar, eventually

respondent no.1, in both the petitions. The CAT by

judgment and order dated 8th February, 2016 allowed

the said O.A. of respondent no.1 and order of transfer

dated 29th May, 2016 issued by the Acting Director,

Central Institute for Research on Cotton Technology

(CIRCOT) was quashed and set aside and directions

were issued to pass appropriate orders within 2 weeks.

2. Aggrieved by the said order, respondents

Rane * 3/14 * wp-6082-2016 wp-6074-2016

no.1 and 2 in O.A. No. 297 of 2015 have preferred Writ

Petition No. 6082 of 2016 and respondent no.3 in O.A.

No. 297 of 2015 has preferred Writ Petition No. 6074 of

2016.

3. Rule. Rule made returnable forthwith.

Heard finally by consent.

4. Heard both sides.

5. The facts giving rise to these petitions to be

stated in short are as under :-

. In June, 1984 vide appointment order dated 7 th

June, 1984 respondent no.1 was appointed as Lower

Division Clerk at Bombay. Clause-4 of the appointment

order, reflects that though his Headquarters will be at

Bombay, he would be liable to serve in any Institute

and/or Office of the Indian Council of Agriculture and

Research located anywhere in India. Since his

Rane * 4/14 * wp-6082-2016 wp-6074-2016

appointment in June, 1984 he was serving in Mumbai

throughout till the issuance of transfer order dated 29 th

May, 2015. The respondent was promoted and serving

in Mumbai Office for about 31 years till 2015. On 29 th

May, 2015 respondent no.1 was transferred from

CIRCOT, Mumbai to Ginning Training Centre (GTC),

Nagpur on administrative ground and in the interest of

public. At the relevant time, he was working as

Assistant Administrative Officer, (A.A.O). By the very

order, one Yogeshwar Pathare who is respondent no.2

in Writ Petition No. 6082 of 2016 and petitioner in Writ

Petition No. 6074 of 2016, was directed to join and take

charge of the post, CIRCOT, Head-Office- Mumbai and

report immediately.

6. Aggrieved by the order of transfer dated 29th

May, 2015 respondent no.1 in both the petitions had

filed O.A. No. 297 of 2015 before the CAT, Mumbai

Bench, Mumbai seeking relief to quash and set aside

Rane * 5/14 * wp-6082-2016 wp-6074-2016

the transfer order dated 29th May, 2015.

7. It appears Mr. Pathare, as well as, Mr.

Parleshwar (original applicant) were relieved on the

very date of the transfer and Pathare assumed the

charge of the new office at Mumbai immediately on 30 th

May, 2015. In the course of the arguments, Mr.

Topkar, the Learned Counsel for the petitioner, in Writ

Petition No. 6082 of 2016 submitted that respondent

no.1, Parleshwar had reported to Nagpur on new post,

for a day and thereafter has not reported the office till

date. It means, the transfer order has been acted upon

by the respective parties. In other words, respondent

no.3, Pathare, eventually the petitioner in Writ Petition

No. 6074 of 2016 is working at Mumbai office for last

more than two years.

8. The A.O. was resisted by respondents no.1

and 2 i.e. Acting Director, Central Institute for

Rane * 6/14 * wp-6082-2016 wp-6074-2016

Research on Cotton Technology and the

Administrative Officer, Central Institute for Research

on Cotton Technology by filing the affidavit-in-reply,

contending that the services of Parleshwar are

transferable anywhere in India. It was contended that

Mr. Parleshwar, since his appointment in June, 1984

was in Mumbai and therefore he cannot make any

grievance against the transfer order. In para-5 of the

Affidavit-in-reply, it was contended that there are six

posts of Assistant Administrative Officer of which five

posts are in Mumbai and one post at Nagpur. That the

office at Mumbai can be managed with four

Administrative Officer against the five posts. That

upon transfer of Mr. Parleshwar, from Mumbai to

Nagpur and corresponding transfer of Mr. Y.R.

Pathare- respondent no.2 herein, there would be four

Administrative Officers working in Mumbai and one at

Nagpur. It was contended that, transfer of Parleshwar

is on administrative grounds and in public interests.

 Rane                                             * 7/14 *    wp-6082-2016
                                                             wp-6074-2016


The respondents further contended that, there is only

one post of Assistant Administrative Officer in Nagpur

and it was necessary to have a experienced person like

Mr. Parleshwar, to handle the work at the said post at

Nagpur. That the administration can manage with four

Assistant Administrative Officers at Mumbai against

the five posts but Singular Post of Assistant

Administrative Officer in Nagpur cannot be kept

vacant.

9. The parties filed further pleadings in the

form of rejoinder and sur-rejoinder.

10. The Learned Member, CAT after hearing the

parties was pleased to allow the A.O. whereby the

transfer order dated 29th May, 2015 was quashed and

set aside and the respondents were directed to pass

appropriate order within two weeks from the receipt of

the copy of the order.

 Rane                                           * 8/14 *       wp-6082-2016
                                                              wp-6074-2016


11.            Aggrieved by the order dated                       29th May,

2015, original respondents no.1 and 2 preferred Writ

Petition No. 6082 of 2016 and Mr. Pathare-original

respondent no.3 has preferred Writ Petition No. 6074

of 2016.

12. Heard the petitioners in both the petitions

and learned Counsel for the respondent-original

applicant, Mr. Parleshwar.

13. Perused the order and the relevant

documents.

14. Mr. Topkar, the Learned Counsel for the

petitioner appearing in Writ Petition No. 6082 of 2016

contended that the petitioner was serving in Mumbai

Office for more than 31 years since his appointment

and therefore he can't make any grievance about his

transfer to Nagpur, which was on administrative

Rane * 9/14 * wp-6082-2016 wp-6074-2016

grounds and more so when his services are

transferable. Mr. Topkar, further submitted, that an

order of transfer is an administrative order. He

submitted, transfer is ordinarily an incident of service

and should not be interfered with, save and except,

where inter-alia, malafides on the part of authority is

proved. He further submitted, original applicant did

not allege malafides, except, by saying he was

transferred to Nagpur to accommodate respondent

no.3. He would submit, the Learned Member

committed error in exercise of jurisdiction by

interfering with administrative order, in absence of

malafides on the part of authority is proved.

15. That on the other hand, the Learned Counsel

for the original applicant submitted, that the transfer

order in question was issued to accommodate Mr.

Pathare at Mumbai, at his request and as such there

was no administrative exigency. She would contend

Rane * 10/14 * wp-6082-2016 wp-6074-2016

that, the transfer order was not in public interest.

. In the case in hand, Mr. Parleshwar-original

applicant challenged the transfer order on following

grounds :-

(i)it was a sudden transfer.

(ii) the transfer was made to accommodate, Mr.

Pathare at Mumbai.

(iii)the transfer order was issued when the applicant

was on leave.

(iv) that Mr. Pathare could have been accommodated

on one post which was lying vacant at Mumbai.

(v) the transfer order was wrongful and without

authority.

(vi)that it is not in public interest.

(vii)that it is untimely since his sons are studying at

Mumbai and one son has passed an H.S.C. Board

Examination in 2005.

(viii) that his mother is of 90 years old and there is no

one to take care in the family, besides the applicant.

 Rane                                  * 11/14 *    wp-6082-2016
                                                   wp-6074-2016


(ix)that the transfer order is illegal, arbitrary and

unconstitutional.

16. It is not in dispute that, for last more than 31

years, Mr. Parleshwar, the original applicant was

serving on various posts at Mumbai. It is not in dispute

that, his services are transferable anywhere in India.

That a transfer being an incident of service, it does not

create any vested right in the employee to claim a

posting at a particular place. The law on this issue is

well-settled. In the case of Rajendra Singh and

Others. V/s. State of Uttar Pradesh And Others

reported in (2009) 15 SCC page 778 , it was

held :-

"8. A government servant has no vested right to remain posted at a place of his choice nor can he insist that he must be posted at one place or the other. He is liable to be transferred in the administrative exigencies from one place to the other. Transfer of an employee is not only an incident inherent in the terms of appointment but also implicit as an essential condition of service in the

Rane * 12/14 * wp-6082-2016 wp-6074-2016

absence of any specific indication to the contrary. No Government can function if the Government Servant insists that once appointed or posted in a particular place or position, he should continue in such place or position as long as he desires."

17. That even otherwise, transfer, ordinarily is

an incidence of service and Court should be very

reluctant to interfere in transfer orders, as long as,

they are not clearly illegal. It is well settled that,

transfer and posting, must be left to the discretion of

State Authorities concerned which are in the best

position to assess the necessities of the administrative

requirements of the situation. The grounds urged by

the applicant-respondent to challenge transfer order,

even remotely do not indicate, that the order suffers

from malafides or is vitiated by the violation of

statutory provisions. The original applicant did not

plead the material particulars to infer and hold

malafides on the part of original respondents in

issuance of transfer order or it is against some

Rane * 13/14 * wp-6082-2016 wp-6074-2016

statutory provisions.

18. Herein, Mr. Parleshwar, original applicant

was serving in Mumbai since 1984. His services are

transferable. He was working in Mumbai as Assistant

Administrative Officer. On transfer of Mr. Pathare, a

Singular Post of Administrative Officer at Nagpur was

required to be filled in. It is for the reason, respondent

no.1 was transferred to Nagpur from Mumbai first time

in 31 years of service. That no malafides were alleged

by Mr. Parleshwar on the part of petitioners, while

passing the transfer order. He had not pleaded that the

transfer was in violation of any Rule. That merely

because Mr. Pathare has been transferred from

Nagpur to Mumbai at his request and Mr. Parleshwar

has been transferred to Nagpur, it cannot be said that

the transfer order was passed to accommodate Mr.

Pathare. Moreover, on the very next day, Mr. Pathare

assumed the charge at Mumbai. It further appears

Rane * 14/14 * wp-6082-2016 wp-6074-2016

that, Mr. Parleshwar reported to the new place of

posting for a day and thereafter has not reported the

office till date. That Mr. Pathare is admittedly working

in the new posting since last more than two years.

19. That for the aforesaid reason, both the

petitions are allowed. In the result, order dated 8th

February, 2016 passed by the Central Administrative

Tribunal (CAT), Mumbai Bench, Mumbai in O.A. No.

297 of 2015 is quashed and set aside. Rule is made

absolute in each of the petitions with no order as to

costs.

(SANDEEP K. SHINDE, J) (SMT. V.K. TAHILRAMANI, 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