Wednesday, 06, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

The State Of Maharashtra Through Its ... vs Vikas Vishwanath Adagale
2025 Latest Caselaw 2419 Bom

Citation : 2025 Latest Caselaw 2419 Bom
Judgement Date : 7 February, 2025

Bombay High Court

The State Of Maharashtra Through Its ... vs Vikas Vishwanath Adagale on 7 February, 2025

Author: A.S. Chandurkar
Bench: A. S. Chandurkar
2025:BHC-AS:6166-DB



                                 IN THE HIGH COURT OF JUDICATURE AT BOMBAY
    BHARAT
                                                   CIVIL APPELLATE JURISDICTION
    DASHARATH
    PANDIT


   Digitally signed
   by BHARAT
                                               WRIT PETITION NO. 11740 0F 2024
   DASHARATH
   PANDIT
   Date: 2025.02.07
   17:37:32 +0530




                      THE STATE OF MAHARASHTRA
                      THROUGH ITS
                      ADDITIONAL CHIEF SECRETARY
                      HOME DEPARTMENT & OTHERS                                      ..PETITIONERS
                           VS
                      PRAMILA VITTHAL KAWALE & OTHERS                               ..RESPONDENTS

                                                         WITH
                                          INTERIM APPLICATION NO.15200 OF 2024
                                                           IN
                                             WRIT PETITION NO.11740 OF 2024

                      SAMEER SHANTARAM WAGH                                 ..APPLICANT

                      IN THE MATTER BETWEEN

                      THE STATE OF MAHARASHTRA
                      THROUGH ITS
                      ADDITIONAL CHIEF SECRETARY
                      HOME DEPARTMENT AND OTHERS                            ....PETITIONERS.
                                V/s
                      SMT. PRAMILA VITHAL KAWALE
                      AND OTHERS                                            ....RESPONDENTS

                                                           WITH
                                               WRIT PETITION NO.18051 OF 2024

                      THE STATE OF MAHARASHTRA
                      THROUGH ITS
                      ADDITIONAL CHIEF SECRETARY
                      HOME DEPARTMENT & OTHERS                                      ..PETITIONERS
                           VS.
                      SONYABAPU BANSI DESHMUKH
                      & OTHERS                                                      ..RESPONDENTS




                                                              1/21
                      WP-11740-24.doc
                      bdp-sps



                           ::: Uploaded on - 07/02/2025                   ::: Downloaded on - 08/02/2025 10:35:49 :::
                                    WITH
                    INTERIM APPLICATION NO.15581 OF 2024
                                     IN
                       WRIT PETITION NO.18051 OF 2024

SUNIL BABURAO MANE                                         ..APPLICANT

IN THE MATTER BETWEEN

THE STATE OF MAHARASHTRA
THROUGH ITS
ADDITIONAL CHIEF SECRETARY
HOME DEPARTMENT & OTHERS                                   ...PETITIONERS
          V/S
SONYABAPU BANSI DESHMUKH
& OTHERS                                                   ..RESPONDENTS

                                     WITH
                         WRIT PETITION NO. 17630 OF 2024

THE STATE OF MAHARASHTRA
THROUGH ITS
ADDITIONAL CHIEF SECRETARY
HOME DEPARTMENT & OTHERS                                   ..PETITIONERS
     VS.
KISHOR PARASHRAM KHANDVI & OTHERS                          ..RESPONDENTS

                                     WITH
                         WRIT PETITION NO. 17629 OF 2024

THE STATE OF MAHARASHTRA
THROUGH ITS
ADDITIONAL CHIEF SECRETARY
HOME DEPARTMENT & OTHERS                                   ..PETITIONERS
     VS.
VIKAS VISHWANATH ADAGALE & OTHERS                          ..RESPONDENTS

                                     WITH
                         WRIT PETITION NO. 17628 OF 2024

THE STATE OF MAHARASHTRA
THROUGH ITS
ADDITIONAL CHIEF SECRETARY
HOME DEPARTMENT & OTHERS                                   ..PETITIONERS
     VS.
                                      2/21
WP-11740-24.doc
bdp-sps



     ::: Uploaded on - 07/02/2025                ::: Downloaded on - 08/02/2025 10:35:49 :::
 HANMANT NIGAPPA KANKADAKI & OTHERS       ..RESPONDENTS
                           ------------
Dr. Birendra B. Saraf Advocate General a/w Ms. Neha S Bhide,
Government Pleader    & Mrs. Reena A. Salunkhe, Assistant
Government Pleader for the Petitioners in all the above writ
petitions.

Mr. Prashant Katneshwarkar, Senior Advocate i/b. Mr.Prashant
M.Nagargoje, Advocate for the respondent no.1 in Writ Petition
No.11740 of 2024.

Mr. Mihir Desai, Senior Advocate i/b. Mr. Prashant M. Nagargoje
a/w Mr.V.B.Narke & Ms. Sanskriti Yagnik, Advocates for the
Applicant-Intervener in Interim Application No. 15200 of 2024 &
for the respondents in Writ Petition No.18051 of 2024.

Mr. Prashant M. Nagargoje a/w Mr. V. B. Narke, Advocates for the
respondent in Writ Petition No.17630 of 2024.

Mr. Prashant M. Nagargoje a/w Mr. V.B.Narke for the respondent
no. 1 in Writ Petition No.17628 of 2024 & for the respondent nos.1
to 8 in Writ Petition No.17629 of 2024.

Mr. Bhupesh G.Singh, Law Officer present.

Mr. Sidharth Kamble, Law Officer to I.G.P. Kolhapur present.
                          ------------

                  CORAM : A. S. CHANDURKAR & RAJESH S. PATIL, JJ.
                  Date on which the arguments were heard : 17/12/2024
                  Date on which the Judgment is pronounced : 07/02/2025


JUDGMENT:

(Per A.S. Chandurkar, J.)

1] This batch of writ petitions raises challenge to the common

judgment of the Maharashtra Administrative Tribunal (Tribunal,

for short) dated 19/07/2024 whereby the learned Member of the

Tribunal decided various Original Applications that had been

preferred by police personnel in the rank of Police Inspector,

WP-11740-24.doc bdp-sps

Assistant Police Inspector and Police Sub-Inspector who had been

transferred by the order dated 26/02/2024 in view of the

directives issued by the Election Commission of India (ECI, for

short). The learned Member of the Tribunal was of the view that

the transfer orders that had been issued in view of directives of

the ECI would lose their efficacy at the conclusion of the general

elections and hence the transfers effected on that basis were in

the nature of deemed deputation of the concerned police personnel

during that period.

2] On 21/12/2023, the ECI issued communication to the Chief

Secretary of all States and Union Territories as well as respective

Chief Electoral Officers stating therein that no officer connected

directly with elections should be permitted to continue in the

current revenue district of posting if he/she was posted in her/her

home district and if he/she had completed three years in that

district during the last four years or would be completing three

years on/or before 30/06/2024. The Additional Director General

of Police, Maharashtra State in the light of aforesaid

communication dated 21/1/2023 issued by the ECI and

communication dated 22/02/2024 issued by the Chief Election

Officer, Maharashtra State, issued transfer orders to about 73

police personnel in exercise of powers conferred under Section 22-

WP-11740-24.doc bdp-sps

N(2) of the Maharashtra Police Act, 1951 (for short, Act of 1951).

It was stated that these transfers were effected in public interest

as well as on account of administrative exigencies. Some of the

transferees being aggrieved by the order of transfer approached

the Tribunal and filed separate Original Applications. The learned

Member of the Tribunal after hearing the concerned parties held

that the transfer orders were perishable in nature and that they

did not have lasting effect at the conclusion of the elections by the

ECI or the State Election Commission. The State of Maharashtra

through its Home Department being aggrieved by the said

common judgment has preferred these writ petitions.

3] Dr. Birendra Saraf, learned Advocate General in support of

the challenge as raised to the impugned judgment submitted that

the learned Member of the Tribunal committed an error in holding

that the orders of transfer issued pursuant to the directives issued

by the State Election Commission on 21/12/2023 were perishable

in nature and that they were effective only till the time election

process was ongoing. The orders of transfer having been issued in

exercise of the powers conferred by Section 22-N of the Act of

1951 did not result in any deemed deputation of the transferees

as held by the learned Member. He referred to the directives

issued by ECI dated 21/12/2023 and submitted that in

WP-11740-24.doc bdp-sps

accordance therewith and with a view to comply with such

directives issued by the ECI in exercise of the authority conferred

by Article 324 of the Constitution of India, the transfer orders had

been effected. The issues and grounds of challenge raised by the

transferees had been considered in detail by the Division Bench

in Mahendra Eknath Mali vs. State of Maharashtra, 2018 (5)

Mh.L.J. 307. It had been held in clear terms that there was no

question of any deputation in view of such transfer during the

period when the election process was ongoing. The Division

Bench had considered the judgment of the Karnataka High Court

in Election Commission of India and Others vs. State of Karnataka

and Others, 2013 CJ (Kar) 595 and had distinguished this aspect.

Despite aforesaid, the learned Member of the Tribunal did not

follow the ratio of the said judgment in Mahendra Eknath Mali

(supra) and instead sought to rely upon the judgment of the

Karnataka High Court referred to above. There was no question of

applicability of Section 28A of the Representation of the People

Act, 1951 and the orders of transfer could not have been

interfered with on that count. The Home Department was within

its jurisdiction in effecting transfers and it was not stated therein

that transfers were to remain effective only during the period when

the election process was ongoing. The power conferred by Section

22-N of the Act of 1951 had been exercised in public interest and

WP-11740-24.doc bdp-sps

good faith pursuant to the directives issued by the ECI. As a

result of the impugned judgment the entire exercise undertaken

by the Home Department was set aside for reasons that were not

sustainable in law. To substantiate his submissions the learned

Advocate General also placed reliance upon the decisions in Babu

Barkya Thakur vs. State of Bombay and Others, AIR 1960 SC

1203, Regina vs. Kelly (Edward) [1999] 2 WLR 1100, Ranji Kumar

vs. Suresh Kumar Malhotra and Another, (2003) 5 SCC 315 and

State of Maharashtra and Another vs. Anuradha Subhash Dhumal,

2022 (2) Mah LJ 669. It was thus submitted that the common

judgment deciding various Original Applications was liable to be

set aside and the transfer orders dated 26/02/2024 ought to be

implemented in its true letter and spirit.

4] Mr. Prashant Katneshwarkar, learned Senior Advocate

appearing for respondent no.1 in Writ Petition No.11740 of 2024

opposed the said submissions. Supporting the impugned

judgment of the Tribunal, it was submitted that Article 324 of the

Constitution of India conferred power of superintendence,

directions and control of the election process upon the ECI. There

was no power conferred on the State Government to effect

transfers on the ground that the general elections were to be

conducted. Referring to the provisions of Article 328 of the

WP-11740-24.doc bdp-sps

Constitution of India, it was submitted that the impugned transfer

orders had been effected in exercise of power conferred by Section

22-N of the Act of 1951. Inviting attention to the order passed by

the Co-ordinate Bench in Writ Petition No.9499 of 2016 (Smt. Jyoti

Hanuman Patil vs. The Principal Secretary (Revenue) and Others)

with connected writ petitions dated 07/10/2016, it was submitted

that though the State Government had been directed to frame a

policy in the matter of transfer in such situations, no such policy

had been framed till date. Section 22-N of the Act of 1951

prescribes duration of the normal tenure of posting of police

personnel. Though it was permissible to effect a transfer in an

exceptional case in public interest as well as on account of

administrative exigencies, the common transfer order dated

26/02/2024 did not indicate existence of any exceptional case so

as to curtail the normal tenure of posting. Except for stating that

transfers were being effected in view of the directives issued by the

ECI on 21/12/2023, the Police Establishment Board (PEB, for

short) merely referred to the aforesaid directives and

recommended the said transfers. The learned Member of the

Tribunal rightly placed reliance upon the judgment of the

Karnataka High Court in Election Commission of India and Others

(supra). The ratio of the decision in Mahendra Eknath Mali

(supra) was not applicable to the case in hand. Reference was

WP-11740-24.doc bdp-sps

made to the provisions of Section 28-A of the Representation of

People Act, 1951 and it was submitted that the transfer as effected

could operate only during the period when the of elections were in

progress. At the conclusion of such elections, the police personnel

were entitled to be brought back to their original place of posting.

The concept of deemed deputation was rightly applied by the

learned Member of the Tribunal. To substantiate his contentions,

the learned Senior Advocate placed reliance on the decisions in

Dattatraya R. Karale vs. Shekhar Balasaheb Genbhau and Others,

2024 SCC OnLine Bom 868, Ankur Prabhakar Patil vs. State of

Maharashtra and Others, 2024 SCC OnLine Bom 2890, Sachin

Ashok Patil vs. State of Maharashtra and Others, AIR Online 2021

Bom 3565, Santosh Machhindra Thite vs. State of Maharashtra

and others, 2019 (4) Mh.L.J. 547, the decision in D.G.P.

Maharashtra and others vs. Dr. Nitin s/o Bhaskarao Kashikar and

others decided at the Aurangabad Bench in Writ Petition no.11574

of 2024 on 25/10/2024, The State of Maharashtra through its

Secretary and Another vs. Hareshwar Raghunath Ghuge and others

delivered at the Aurangabad Bench in Writ Petition No.8316 of

2024 on 07/08/2024, Smt. Jyoti Hanuman Patil vs. The Principal

Secretary (Revenue) and others delivered at the Principal Seat in

Writ Petition No.9499 of 2016 with connected writ petitions on

07/12/2016, T.S.R. Subramanian and others v. Union of India and

WP-11740-24.doc bdp-sps

others, (2013) 15 SCC 732, Ramadhar Pandey vs. State of U.P. and

others, 1993 AIR SCW 2581, Election Commission of India vs. State

Bank of India Staff Association Local Head Office Unit, Patna and

others, 1995 Supp (2) SCC 13, A.C. Jose vs. Sivan Pillai and

Others, (1984) 2 SCC 656, judgment in Anurag Gupta vs. The

Election Commission of India and others delivered by the High

Court of Jharkhand at Ranchi in W.P.(S) No.1714 of 2019 on

03/05/2019, Election Commission of India and Another vs. The

State of Karnataka and Others delivered by the High Court of

Karnataka at Bangalore in W.P. Nos. 17123-124 of 2013, 17295-

297 of 2013 & 17298-299 of 2013 (S-CAT) It was thus submitted

that the impugned orders of transfer were rightly interfered with

by the Tribunal and hence there was no merit in the challenge

raised to the common judgment.

5] Mr. Mihir Desai, the learned Senior Advocate appearing for

the respondents in Writ Petition No.18051 of 2024 also opposed

the submissions of the learned Advocate General. He submitted

that in terms of the Circular dated 21/12/2023 it was only if a

public servant was directly connected with the conduct of

elections that he was liable to be shifted from the earlier place.

Since the conduct of elections was notwithstanding the nature of

such transfers, it was rightly held that same were effective till the

WP-11740-24.doc bdp-sps

time election process was ongoing. While the period during which

the election process was ongoing, the same could be treated to be

in public interest. However, on completion of the elections, the

public interest of keeping the police personnel away from their

place of posting would not arise. It was then submitted that since

the various vacant posts were now available where the

respondents could be accommodated, that exercise could be

directed to be undertaken. As a common transfer order had been

issued only in view of the directives issued by the ECI and with

the completion of the election process, the purpose behind such

transfer had been served. There was no impediment in sending

back the respondents at the respective places of their initial

posting. The concept of deemed deputation during the period

when the election process was in operation being reasonable

ought to be upheld. He therefore submitted that there was no

case made out to interfere in exercise of writ jurisdiction. The writ

petitions were therefore liable to be dismissed.

6] We have heard the learned counsel for the parties at length

and with their assistance we have perused the documents on

record. We have thereafter given due consideration to the

respective contentions. In the Original Applications preferred by

the various police personnel, mid-term transfer orders issued by

WP-11740-24.doc bdp-sps

the Home Department in view of the directives issued by the ECI

were under challenge. The Home Department has sought to

justify these mid-term transfers by relying upon the provisions of

Section 22-N(2) of the Act of 1951 to urge that they had been

effected in public interest as well as in view of administrative

exigencies. On the other hand, the police personnel challenging

the orders of transfer contend that there was no public interest

involved for curtailing the normal tenure of posting assured by

Section 22-N(2) and assuming that the orders of transfer were

issued pursuant to the directives of the ECI, the public interest

came to an end at the conclusion of the elections. Hence the

purpose of the transfer orders had been served. The learned

Member of the Tribunal has accepted the contention raised by the

police personnel that the mid-term transfer orders did not have

lasting effect and that the same should be treated as worked out

at the conclusion of the elections. He further held that at the

conclusion of the elections, the "deemed deputation" with the ECI

would also come to an end and that the transferred police

personnel were entitled to be reverted back to their respective

establishments. To arrive at this conclusion, the learned Member

placed heavy reliance on the judgment of the Karnataka High

Court in Election Commission of India and Others (supra).

WP-11740-24.doc bdp-sps

7] It was urged by the learned Advocate General that a Co-

ordinate Bench of this Court in Mahendra Eknath Mali (supra) had

considered a somewhat similar challenge to a transfer order

issued in view of the directives of the State Election Commission.

After distinguishing the judgment of the Karnataka High Court

referred to above, this Court had negatived the contention that at

the conclusion of the general elections, the deputation with the

ECI would come to an end thus giving a right to the police

personnel to be reverted back to their respective establishments.

It would therefore be necessary to consider the judgment in

Mahendra Eknath Mali (supra). The petitioner therein was serving

on the post of Tahasildar at the relevant time when the State

Election Commission issued directions on 19/01/2016 to the

State Government in the matter of conduct of free and fair

elections. The said elections were to be held during the period

from November, 2016 till February, 2017. On the basis of the

aforesaid directives, the said petitioner came to be transferred. In

proceedings filed for challenging the order of transfer, the Tribunal

was of the view that in effect, the orders of transfer had been

issued in view of ensuing elections and that at the end of such

elections the concerned officers were required to be brought back

to their original position. In a challenge raised to the order passed

by the Tribunal, the State Government sought to justify its action

WP-11740-24.doc bdp-sps

by relying upon the provisions of Section 4(4) and 4(5) of the

Maharashtra Government Servants Regulations of Transfers and

Prevention of Delay in Discharge of Official Duties Act, 2005. It

was held that a transfer order issued under the instructions of the

ECI could be categorised as a mid-transfer for a special reason

within the permissible parameters under Section 4(4) and 4(5) of

the Act of 2005. The Court was satisfied that the order of

transfer had been issued as a result of administrative exigencies

and on account of special circumstances, namely the directives

issued by the ECI. It found that the procedure prescribed under

the Act of 2005 had been duly followed.

A contention was raised on behalf of the employee that as

the order of transfer was issued pursuant to the directions of the

State Election Commission, it ought to be construed as an order

on deputation. In that regard, reliance was placed on the decision

in Election Commission of India and Others (supra) of the

Karnataka High Court. The Division Bench held that the order of

transfer did not indicate that it was to remain in operation only till

the completion of the election process. The proposal for transfer

had been scrutinized by the Civil Services Board before making

such recommendation for transfer and that the procedure

prescribed under the Act of 2005 had been followed. It was

WP-11740-24.doc bdp-sps

therefore held that such an order of transfer could not be treated

as amounting to placing the employee on deputation that was to

operate only till the conclusion of the elections. On these counts,

the order passed by the Tribunal was set aside and the transfer

order was upheld. The judgment of the Karnataka High Court was

distinguished by the Division Bench.

8] In our view, the contention raised by the police personnel in

the present proceedings that the orders of transfer having been

issued in view of the directives of the ECI on account of general

elections and at the conclusion of such elections the deemed

deputation of such police personnel ought to come to an end

cannot be accepted. A similar contention raised by relying upon

the decision of the Karnataka High Court in Election Commission

of India and Others (supra) has been repelled in Mahendra Eknath

Mali (supra). We are in agreement with the view taken by the Co-

ordinate Bench in Mahendra Eknath Mali (supra) and are thus

inclined to follow the same. The decision in Mahendra Eknath

Mali (supra) was brought to the notice of the learned Member

which finds reference in para 17 of the impugned order. However,

without considering the ratio of the said decision, the learned

Member sought to follow the ratio of the judgment of the

Karnataka High Court in Election Commission of India and Others

WP-11740-24.doc bdp-sps

(supra). Since the judgment of the Karnataka High Court was

considered by the Division Bench in Mahendra Eknath Mali

(supra) and was distinguished, the decision in Mahendra Eknathi

Mali (supra) was binding on the learned Member of the Tribunal.

The learned Member therefore ought to have applied the ratio of

the said decision to the facts of the present case. Having failed to

do so, the learned Member has taken a view which is contrary to

the ratio of the decision of this Court in Mahendra Eknath Mali

(supra). It is true that the provisions of Section 4(4) and 4(5) of

the Act of 2005 were under consideration in the said decision. In

our view, the same would not make much difference as the said

provisions provide an exception to the normal tenure of a

government servant and permit a mid-term transfer being effected

in exceptional circumstances and for administrative exigencies. A

similar power has been conferred by Section 22-N(2) of the Act of

1951 which came to be exercised by the Home Department.

Moreover, as required under the Act of 2005 the matter in the

present case was referred to the PEB. We are therefore of the

considered opinion that the learned Member of the Tribunal

having failed to apply the ratio of the decision in Mahendra Eknath

Mali (supra) to the facts of the present proceedings has proceeded

to incorrectly hold that the orders of transfer were in the nature

of "deemed deputation" and that at the end of the elections, the

WP-11740-24.doc bdp-sps

transferred police personnel were entitled to be reverted to their

initial place of posting. For this reason, a case for interference in

exercise of extraordinary jurisdiction has been made out.

9] Mr. Prashant Katneshwarkar, learned Senior Advocate

appearing for the respondent no.1 in Writ Petition No. 11740 of

2024 relied upon the decision in Dattatraya R. Karale (supra) to

urge that the impugned order did not satisfy the requirement of

Section 22-N(2) of the Act of 1951. Referring to the minutes of the

meeting of the PEB dated 22/02/2024, he submitted that except

by referring to the Circulars dated 21/12/2023 issued by the ECI

and 22/04/2024 issued by the State Election Commission, the

orders of transfer were recommended. It was urged that the said

minutes of the PEB did not reflect due consideration of relevant

aspects while issuing the orders of transfer. In Dattatraya R.

Karale (supra), the Division Bench has held that while subjecting

an officer to mid-term transfer in exercise of power conferred by

Section 22-N(2) of the Act of 1951 there ought to be atleast one

reason of the nature referred to in the proviso to sub-section (1) or

sub-section (2) of Section 22-N of the Act of 1951. It was further

held that in view of Article 324 of the Constitution of India, the

ECI had been vested with plenary powers of superintendence,

direction and control of elections. The Circular dated 21/12/2023

WP-11740-24.doc bdp-sps

was required to be seen in this perspective and directives issued

by the ECI were required to be mandatorily followed by the State

Government. In the said case, it was found that the requirements

contained in clause 6(vi) of the Circular dated 21/12/2023 issued

by ECI had not been satisfied and hence it was held that the

transfer of respondent no.1 therein was not in accordance with

the provisions of Section 22-N(2) of the Act of 1951.

10] Perusal of the minutes of the PEB dated 25/02/2024

indicates that reference has been made to the Circular dated

21/12/2023 issued by the ECI as well as the communication

dated 22/02/2024 issued by the State Election Commission. On

that basis requisite information from the concerned superior

police authorities was called. After considering the Circular dated

21/12/2023 and communication dated 22/02/2024 referred to

above, the power conferred by Section 22-N(2) of the Act of 1951

was invoked and seventy three officers came to be transferred.

Since the transfers in question have been effected only in view of

the directives of the ECI, it cannot be said that there is absence of

any public interest or absence of any exceptional case in

transferring the concerned officers. The Circular dated

21/12/2023 issued by the ECI being binding on the State

Government, it cannot be said that the PEB by transferring the

WP-11740-24.doc bdp-sps

concerned officers after taking recourse to the said Circular was

not entitled to do so. Once it is found that the directives of the

ECI were binding on the State Government, steps taken to comply

with the same in public interest would be sufficient to invoke the

power conferred by Section 22-N(2) of the Act of 1951 and effect

transfers accordingly. On that count we do not find that any fault

can be found with the orders of transfer.

11] Reference was made to the various decisions of this Court

to urge that the impugned orders of transfer did not satisfy

requirements of Section 22-N(2) of the Act of 1951. We however

are satisfied from the material on record that the PEB has acted in

accordance with the Circular dated 21/12/2023 issued by the ECI

and consequential communication. The Circular dated

21/12/2023 issued by the ECI being binding on the State

Government, it would be an exceptional circumstance to invoke

the power conferred by Section 22-N(2) of the Act of 1951 for

effecting a mid-term transfer.

12] We thus find that the learned Member of the Tribunal was

not justified in holding that the transfer orders issued to the

concerned police personnel were to remain effective only till the

time the elections were held. The orders of transfer do not

WP-11740-24.doc bdp-sps

indicate that they were to remain in effect only till such time the

elections were to conclude. Hence the orders of transfer have to

be treated as orders of mid-term transfer not limited for any

particular period.

13] We are however mindful of the contention that presently

there are some vacancies available at certain Stations on which

the respondents seek placement. It would be open for the Home

Department to fill-in such vacancies by following the prescribed

procedure. While doing so it would also be open for the Home

Department to take into consideration any request made by the

concerned police officers to be considered for being posted at such

vacant post.

14] Accordingly, for the aforesaid reasons, the following order is

passed:-

            (i)     The order dated 19/07/2024 passed by
            the learned Member of the Maharashtra
            Administrative Tribunal is quashed and set
            aside.         The Original Applications raising
            challenge         to     the   transfer   orders     stand
            dismissed.


            (ii)     It would however be open for the Home

Department to fill-in any existing vacancies in accordance with law after considering any

WP-11740-24.doc bdp-sps

request/representation made in that regard.

(iii) Rule in all the above writ petitions is made absolute. Parties to bear their own costs. The Interim Applications also stand disposed of.

     [ RAJESH S. PATIL, J. ]                [ A.S. CHANDURKAR, J. ]





WP-11740-24.doc
bdp-sps




 

 
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 : IJJ

 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter