Wednesday, 20, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Sumit Sharma vs State Of Chhattisgarh
2022 Latest Caselaw 4569 Chatt

Citation : 2022 Latest Caselaw 4569 Chatt
Judgement Date : 19 July, 2022

Chattisgarh High Court
Sumit Sharma vs State Of Chhattisgarh on 19 July, 2022
                                       1

                                                                        NAFR
               HIGH COURT OF CHHATTISGARH, BILASPUR
                              WA No. 381 of 2022

Sumit Sharma S/o Late Kishore Kumar Sharma Aged About 30 Years
Presently Posted As Constable Excise, Office Of Deputy Commissioner
Excise, District Raipur (C.G.) R/o - G-1, RDA Colony, Tikrapara, District -
Raipur (C.G.)

                                                                 ---- Appellant
                                    Versus
1.    State of Chhattisgarh Through Its Principal Secretary, Department of
      Commercial Tax (Excise), Ministry, Mahanadi Bhawan, Capital
      Complex, Atal Nagar, PS and PO Rakhi, District Raipur, Chhattisgarh
2.    Under Secretary, Department of Commercial Tax (Excise), Ministry,
      Mahanadi Bhawan, Capital Complex, Atal Nagar, PS and PO Rakhi,
      District Raipur, Chhattisgarh
3.    Commissioner (Excise) GST Bhawan, Nawa Raipur, Atal Nagar,
      District Raipur, Chhattisgarh
                                                              ---- Respondents

(Cause-title taken from Case Information System) For Appellant : Mr. Mateen Siddiqui, Advocate For Respondents : Mr. Jitendra Pali, Deputy Advocate General

Hon'ble Shri Arup Kumar Goswami, Chief Justice

Hon'ble Shri Parth Prateem Sahu, Judge

Judgment on Board

Per Arup Kumar Goswami, Chief Justice

19.07.2022

Heard Mr. Mateen Siddiqui, learned counsel for the appellant. Also

heard Mr. Jitendra Pali, learned Deputy Advocate General, appearing for

the respondents.

2. This writ appeal is presented against an order dated 05.07.2022

passed by the learned Single Judge in WPS No. 4661 of 2022, dismissing

the writ petition.

3. Challenge in the writ petition was to an order dated 28.06.2022

issued by the Secretary, Commercial Tax (Excise), transferring the

petitioner from Office of District Excise Officer, Raipur to Office of District

Excise Officer, Balod.

4. The appellant is a constable in Excise Department, which is a Class-

III post.

5. Contention is advanced by Mr. Siddiqui, on the basis of Clause 2.13

of the Transfer Policy, 2019, issued on 27.06.2019, that while only 10% of

the cadre strength in respect of Class-III employees can be transferred, in

the instant case, out of 250 constables, 229 persons have been

transferred, representing about 88% of the strength of the cadre and

therefore, the order of transfer is vitiated. He has further submitted that in

case the Court is not inclined to interfere with the order of the learned

Single Judge, in view of the liberty granted by the learned Single Judge to

file representation, the order of transfer may be suspended till

consideration of the representation.

6. Mr. Pali submits that he has instructions that in many cases the

transferred constables have been relieved on the day of transfer. He,

however, submits that he does not have any particular instruction in this

regard in this case.

7. The learned Single Judge observed as follows :

"6. It is not in dispute that the petitioner remained in the

present place of posting more than three years and it is

well settled position that transfer policy does not confer

any right over Government employee. Hon'ble Supreme

Court in Civil Appeal No.1243 of 2022 (S.K. Nausad

Rahaman and others vs. Union of India and others)

along with other connected matter decided on 10-3-2022

has examined the entire transfer law and has held

in para 24 and 25 which a re extracted as under.

"24. First and foremost, transfer in an All

India Service is an incident of service.

Whether, and if so where, an employee

should be posted are matters which are

governed by the exigencies of service. An

employee has no fundamental right or, for

that matter, a vested right to claim a transfer

or posting of their choice.

25. Second, executive instructions and

administrative directions concerning transfers

and postings do not confer an indefeasible

right to claim a transfer or posting. Individual

convenience of persons who are employed in

the service is subject to the overarching

needs of the administration".

xxx xxx xxx

8. Further, the Hon'ble Supreme Court in Special

Leave to Appeal (C ) No.36717 of 2017 (Namrata Verma

vs. The State of Uttar Pradesh and others) decided on

6-9-2021 has observed as under:

"It is not for the employee to insist to transfer

him/her and/or not to transfer him/ her at a

particular place. It is for the employer to

transfer an employee considering the

requirement".

xxx xxx xxx

10. Accordingly, the instant writ petition being devoid of

merit is liable to be and is hereby dismissed at admission

stage itself. Consequently, application for grant of interim

relief also stands dismissed. However, the petitioner

shall be at liberty to file a representation before the

respondent authorities raising his grievances."

8. In the case of Union of India and Others v. S.L. Abbas, reported in

(1993) 4 SCC 357, it was observed as follows :

"7. Who should be transferred where, is a matter

for the appropriate authorities to decide. Unless the

order of transfer is vitiated by mala fides or is made

in violation of any statutory provisions, the court

cannot interfere with it. While ordering the transfer,

there is no doubt, the authority must keep in mind

the guidelines issued by the Government on the

subject. Similarly, if a person makes any

representation with respect to his transfer, the

appropriate authority must consider the same having

regard to the exigencies of administration. The

guidelines say that as far as possible, husband and

wife must be posted at the same place. The said

guidelines however does not confer upon the

Government employee a legally enforceable right."

9. There is no allegations of malafides in the instant case. There is no

violation of any statutory provision and what is contended is violation of

transfer guidelines. Executive instructions in the form of transfer guidelines

do not confer an infeasible right upon an employee.

10. It is not known whether the person who is transferred to the place of

posting of the petitioner had joined. Such a transferred employee was also

not made party respondent in the writ proceedings.

11. On due consideration, we find no good ground to interfere with the

order of the learned Single Judge. However, considering the matter in its

entirety, we direct that if any representation is filed by the appellant within a

period of 07 days from today, the same shall be disposed of within a period

of 15 days therefrom with intimation to the appellant.

12. With the aforesaid modification of the order of the learned Single

Judge, the writ appeal stands disposed of.

                         Sd/-                                          Sd/-
                (Arup Kumar Goswami)                         (Parth Prateem Sahu)
                     Chief Justice                                   Judge


Chandra
 

 
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 : MAIMS

 
 
Latestlaws Newsletter