Citation : 2022 Latest Caselaw 4715 Chatt
Judgement Date : 25 July, 2022
NAFR
HIGH COURT OF CHHATTISGARH, BILASPUR
Writ Petition (S) No.3365 of 2013
Order Reserved on : 8.7.2022
Order Passed on : 25.7.2022
1. Harendra Kumar Sahu, son of late L.K. Sahu, aged about 52 years,
R/o Near Rotary Club, Opposite Priyadarshini Colony, Phase-II,
Vallabh Nagar, Ravindra Nath Tagor Ward, P.S. Rajendra Nagar, Civil
and Revenue District Raipur, Chhattisgarh
2. P. Rajesh Naidu, son of Shri P.Y.R. Naidu, aged about 49 years, R/o
Piyush Colony, Amalidih, Raipur, P.S. Rajendra Nagar, Civil and
Revenue District Raipur, Chhattisgarh
3. Lokesh Chandravanshi, son of late Shri Kripa Shankar Chandravanshi,
aged about 52 years, R/o A-20, Radhaswami Nagar, Bhatagaon, Ring
Road Chowk, Raipur, P.S. Purani Basti, Civil and Revenue District
Raipur, Chhattisgarh
---- Petitioners
versus
1. State of Chhattisgarh through Secretary, Urban Administration and
Development Department, Mahanadi Bhawan, Mantralaya, New
Raipur, Chhattisgarh
2. Under Secretary, Urban Administration and Development Department,
Mahanadi Bhawan, Mantralaya, New Raipur, Chhattisgarh
3. Commissioner, Municipal Corporation, Raipur, District Raipur,
Chhattisgarh
--- Respondents
Writ Petition (S) No.3366 of 2013
1. Shibo Lal Patel, son of Shri Shriram Patel, aged about 52 years, R/o
House No.327, Maitri Nagar, Near Adarsh Chowk, Pt. Sundar Lal
Sharma Ward, Raipur, P.S. D.D. Nagar, Civil and Revenue District
Raipur, Chhattisgarh
2. Vijay Singh, son of late Shri Ramesh Singh, aged about 51 years, R/o
Near Agrasen Chowk, Samta Colony, Raipur, P.S. Azad Chowk, Civil
and Revenue District Raipur, Chhattisgarh
---- Petitioners
versus
1. State of Chhattisgarh through Secretary, Urban Administration and
Development Department, Mahanadi Bhawan, Mantralaya, New
Raipur, Chhattisgarh
2. Under Secretary, Urban Administration and Development Department,
Mahanadi Bhawan, Mantralaya, New Raipur, Chhattisgarh
3. Commissioner, Municipal Corporation, Raipur, District Raipur,
Chhattisgarh
--- Respondents
2
Writ Petition (S) No.3401 of 2013
1. Sanjay Sharma, son of late Shri O.L. Sharma, aged 52 years,
occupation service, Assistant Engineer, Zone No.5, Municipal
Corporation, Raipur, presently having charge of In-charge Executive
Engineer, resident of Sadar Bazar, Raipur, Post Office and Police
Station City Kotwali (Civil), Raipur, Chhattisgarh
2. Rajesh Singh Thakur, son of Shri Anjor Singh, aged 52 years,
occupation service, Assistant Engineer, Zone No.4, Municipal
Corporation, Raipur, presently having charge of In-charge Executive
Engineer, resident of Kayasthpara, Purani Basti, Raipur, Post Office
and Police Station Purani Basti, Raipur, Civil and Revenue District
Raipur, Chhattisgarh
---- Petitioners
versus
1. State of Chhattisgarh through the Secretary, Ministry of Urban
Administration and Development, Mantralay, Mahanadi Bhawan, Naya
Raipur, Chhattisgarh
2. Director, Urban Administration and Development, R.D.A. Building,
Shastri Chowk, Raipur, Chhattisgarh
3. Municipal Corporation, Raipur, through its Commissioner, Near Mahila
Thana Chowk, Raipur, District Raipur, Chhattisgarh
4. Commissioner, Municipal Corporation, Raipur, Near Mahila Thana
Chowk, Raipur, District Raipur, Chhattisgarh
--- Respondents
Writ Petition (S) No.3402 of 2013
1. Surya Prakash Tripathi, son of Shri R.K. Tripathi, aged 51 years,
occupation service, Assistant Engineer, Zone No.6, Municipal
Corporation, Raipur, presently having charge of In-charge Executive
Engineer, resident of In front of HIG-10, Sector-1, Deendayal
Upadhyay Nagar, Raipur, Post Office and Police Station Deendayal
Upadhyay Nagar, Raipur, Chhattisgarh
2. Vinod Kumar Chaturvedi, son of Shri V.N. Chaturvedi, aged 52 years,
occupation service, Assistant Engineer, Municipal Corporation, Raipur,
presently having charge of In-charge Executive Engineer, resident of
J.S. Sector - 2, Awanti Vihar, Telibandha, Raipur, Post Office and
Police Station Telibandha, Raipur, Civil and Revenue District Raipur,
Chhattisgarh
---- Petitioners
versus
1. State of Chhattisgarh through the Secretary, Ministry of Urban
Administration and Development, Mantralay, Mahanadi Bhawan, Naya
Raipur, Chhattisgarh
2. Director, Urban Administration and Development, R.D.A. Building,
Shastri Chowk, Raipur, Chhattisgarh
3. Municipal Corporation, Raipur, through its Commissioner, Near Mahila
Thana Chowk, Raipur, District Raipur, Chhattisgarh
4. Commissioner, Municipal Corporation, Raipur, Near Mahila Thana
Chowk, Raipur, District Raipur, Chhattisgarh
--- Respondents
3
-------------------------------------------------------------------------------------------------------
For Respective Petitioners : Shri Rajeev Shrivastava, Senior Advocate with Shri Malay Shrivastava, Advocate and Shri Surfaraj Khan, Advocate For Respective Respondents : Shri H.B. Agrawal, Senior Advocate with Shri Pankaj Agrawal, Advocate and Ms. Ruchi Nagar, Deputy Govt. Advocate
-------------------------------------------------------------------------------------------------------
Hon'ble Shri Justice Arvind Singh Chandel
C.A.V. ORDER
1. Since all the above writ petitions arise out of common orders, they
are heard and decided together.
2. In the instant bunch of writ petitions, the Petitioners have called in
question order dated 16.9.2013 by which the State Government
directed the Commissioner, Municipal Corporation, Raipur to cancel
the promotion given to the Petitioners on the post of Assistant
Engineer on the ground that their appointment by promotion is not
in accordance with law and the reservation rules have not been
followed.
3. Case of the Petitioners is that they were appointed as Sub-
Engineers in the Municipal Corporation, Raipur. Being eligible to
be promoted to the post of Assistant Engineer as per the provisions
of Chhattisgarh Municipal Corporation (Appointment and Conditions
of Service of Officers and Servants) Rules, 2007 read with
Chhattisgarh Public Service (Promotion) Rules, 2003, the
Departmental Promotion Committee (henceforth 'the DPC') in its
meeting dated 5.9.2008 recommended names of the Petitioners for
promotion to the post of Assistant Engineer and consequently vide
order dated 6.9.2008 the Petitioners were promoted to the post of
Assistant Engineer from the post of Sub-Engineer and since
6.9.2008 the Petitioners are working as Assistant Engineers. The
State/Respondent vide its order dated 16.9.2013 directed the
Municipal Corporation/Respondent to cancel the promotion of the
Petitioners on the ground that the DPC had made
recommendations on the basis of notification dated 16.11.2007
issued by the General Administration Department of the
Government of Chhattisgarh, which is not proper and it was also
found that the reservation rules were not followed by the DPC. As
a consequence of the order dated 16.9.2013 passed by the
State/Respondent, the Municipal Corporation/Respondent vide
order dated 20.9.2013 cancelled the promotion of the Petitioners.
4. Shri Rajeev Shrivastava, Learned Senior Counsel with Shri Malay
Shrivastava, Learned Counsel appearing for Petitioners Sanjay
Sharma and Rajesh Singh Thakur in Writ Petition (S) No.3401 of
2013 submitted that total 31 posts of Assistant Engineer were
available for promotion, which, by the State Government, vide order
dated 2.9.2008, were classified as 27 posts for civil branch, 1 post
for mechanical branch and 3 posts for electrical branch. Out of
them, 50% posts were to be filled-in through departmental
promotion. The DPC recommended the names of Petitioner Sanjay
Sharma for promotion to the post of Assistant Engineer in civil
branch and Petitioner Rajesh Singh Thakur for promotion to the
post of Assistant Engineer in electrical branch. Both these
Petitioners were promoted to the post of Assistant Engineer in
general category. Therefore, the order of the State Government
with regard to these two Petitioners that the reservation rules have
not been followed suffers from perversity. It was further submitted
by Learned Senior Counsel that pursuant to the promotion order,
the Petitioners joined their duties as Assistant Engineer on
6.9.2008 itself and since then they are discharging their duties as
Assistant Engineer. After a lapse of five years, suddenly, their
promotion order was cancelled by the Municipal
Corporation/Respondent on the basis of the order of the
State/Respondent which caused serious prejudice to the
Petitioners. Without conducting any departmental inquiry or without
giving any opportunity of hearing to the Petitioners the orders have
been passed by the State and the Municipal
Corporation/Respondents, therefore, there is a violation of
principles of natural justice.
5. Shri Surfaraj Khan, Learned Counsel appearing for the Petitioners
of Writ Petitions (S) No.3365 of 2013, 3366 of 2013 and 3402 of
2013 submitted that pursuant to the promotion order dated
6.9.2008 the Petitioners of all the three writ petitions joined their
duties as Assistant Engineer and after a lapse of five years,
suddenly, without giving any notice or conducting any departmental
inquiry their promotion orders have been cancelled by the Municipal
Corporation/Respondent consequent to the order dated 16.9.2013
passed by the State/Respondent. This caused a serious prejudice
to the Petitioners and it is a case of violation of principles of natural
justice. Therefore, only on this ground the impugned order dated
16.9.2013 passed by the State/Respondent is not sustainable.
6. Ms. Ruchi Nagar, Learned Deputy Government Advocate
appearing for the State/Respondents submitted that the Petitioners
were promoted to the post of Assistant Engineer on a probation for
a period of two years in anticipation of approval by the State
Government which is required under Section 58(1)(iii) of the
Chhattisgarh Municipal Corporation Act, 1956. From a perusal of
said Section 58(1)(iii), it is evident that every appointment or
promotion shall be subject to prior confirmation by the State
Government and the decision of the State Government shall be
final. Without taking prior confirmation, the Municipal Corporation,
Raipur issued the promotion order dated 6.9.2008 in anticipation of
confirmation from the State Government. When the matter was
brought to the notice of the State Government, an inquiry was
conducted by the Joint Director, Directorate of Urban Administration
and Development, Raipur and in the inquiry it was found that the
entire promotion order issued by the Municipal Corporation, Raipur
was against the rules. After obtaining the inquiry report, the State
Government issued the impugned order dated 16.9.2013. From a
perusal of the inquiry report, it appears that at the time of granting
promotion, reservation rules were not followed. It was further
submitted by Learned Deputy Government Advocate that so far as
non-compliance of the principles of natural justice is concerned, the
promotions were made in anticipation of confirmation by the State
Government and, therefore, the Petitioners were very well aware
that their promotions were subject to confirmation by the State
Government. Therefore, there is no prejudice caused to the
Petitioners and the principles of natural justice cannot be put into a
straight-jacket formula in this case.
7. Shri H.B. Agrawal, Learned Senior Counsel with Shri Pankaj
Agrawal, Learned Counsel appearing for the Municipal Corporation/
Respondents submitted that the promotion order dated 6.9.2008 of
the Petitioners was issued in anticipation of approval of the State
Government. Hence, it was provisional in nature. Vide the
impugned order dated 16.9.2013, the State Government, after due
consideration, has held that the promotions of the Petitioners are
not in conformity with the reservation rules and hence the State
Government has not accorded its approval and has further directed
the Municipal Corporation/Respondent to cancel the promotions of
the Petitioners. In view of the above, the order passed by the
State/Respondent, the Municipal Corporation, Raipur passed the
impugned order dated 20.9.2013, as the Municipal Corporation is
bound by the order of the State Government as per the Municipal
Corporation Act.
8. I have heard the arguments raised on behalf of the parties and
perused the entire material available with due care.
9. It is not in dispute that the Petitioners were working as Sub-
Engineer and after the recommendations of the DPC, vide the order
dated 6.9.2008 they were promoted to the post of Assistant
Engineer. It is also not in dispute that their promotion was
cancelled after a lapse of five years vide order dated 16.9.2013
passed by the State/Respondent and order dated 20.9.2013
passed by the Municipal Corporation/Respondent.
10. From perusal of the impugned order dated 16.9.2013 passed by
the State/Respondent, it appears that the promotion of the
Petitioners were cancelled only on the ground that
recommendations for promotion were made violating the
reservation rules. It is also not in dispute that prior to the passing of
the impugned order dated 16.9.2013, none of the Petitioners were
given any notice nor was any departmental inquiry conducted
against them. In Murlidhar Gautam v. State of M.P. (now C.G.),
2008 (3) CGLJ 288, this Court held as under:
"8. It is evident that the promotion under order dated 25.3.1989 (Annexure A/2) was passed on the basis of the recommendations made by the Departmental Promotion Committee. The Departmental Promotion Committee, it appears, had examined all the aspects of the matter before recommending the name of petitioner for promotion, along with 57 other persons. The impugned order was passed without affording an opportunity of hearing to the petitioner. The contention of learned counsel appearing for the State that no show cause notice was required to be issued, is noticed to be rejected on the simple ground that no order which is punitive in nature and visits with civil consequences, causing prejudice to the person concerned can be passed without following the principles of natural justice.
9. Hon'ble Supreme Court in Bhagwan Shukla v.
Union of India & others, AIR 1994 SC 2480 held as under:
"The appellant has obviously been visited with civil consequences but he had been granted no opportunity to show cause against the reduction of his basic pay. He was not even put on notice before his pay was reduced by the department and the order came to be made behind his back without following any procedure known to law. There has, thus, been a flagrant violation of the principles of natural justice and the appellant has been made to suffer huge financial loss without being heard.
Fair play in action warrants that no such order which has the effect of an employee suffering civil consequences should be passed without putting the concerned to notice and giving him a hearing in the matter."
10. This Court in the matter of Laxman Prasad v. Krishi Upaj Mandi Samiti, Bemetara (Writ Petition No.2800 of 1995), which was allowed vide judgment and order dated 17 th April, 2006, held that no punitive order can be passed without affording an opportunity of hearing to the person concerned, who is affected prejudicially by the impugned order."
11. In Rajasthan State Road Transport Corporation v. Bal Mukund
Bairwa (2), (2009) 4 SCC 299, it was observed by the Supreme
Court thus:
"35. Any order passed in violation of the principles of natural justice save and except certain contingencies of cases, would be a nullity. In A.R. Antulay v. R.S. Nayak, (1988) 2 SCC 602, this Court held: (SCC p. 660, para 55) "55. ... No prejudice need be proved for enforcing the fundamental rights. Violation of a fundamental right itself renders the impugned action void. So also the violation of the principles of natural justice renders the act a nullity."
47. The purpose of the principles of natural justice is prevention of miscarriage of justice and hence the observance thereof is the pragmatic requirement of fair play in action. (See Sawai Singh v. State of Rajasthan, (1986) 3 SCC 454 and Narinder Mohan Arya v. United India Insurance Co. Ltd., (2006) 4 SCC 713)"
12. In Prakash Ratan Sinha v. State of Bihar, (2009) 14 SCC 690, the
Supreme Court held as follows:
"9. The respondent is an instrumentality of the State, and therefore,, all its administrative decisions would be subject to the doctrine of equality and fair play, as incorporated in Articles 14 and 21 of the Constitution of India. If any of its actions or administrative decisions result in civil consequences,
the principles of natural justice. This principle of law has been laid down by this Court in a catena of cases. The law in this regard has been settled by several decisions of this Court. The principle that emerge from the decisions of this Court is that, if there is a power to decide and decide detrimentally to the prejudice of a person, duty to act judicially is implicit in exercise of such a power and that the rule of natural justice operates in areas not covered by any law validly made."
13. As, after a lapse of five years, suddenly, without giving any notice
to the Petitioners or without conducting any departmental inquiry
against them, the impugned order dated 16.9.2013 was passed by
the State Government, according to me, it is certainly a violation of
the principles of natural justice in the light of the above
observations made by the Supreme Court and this Court.
14. With regard to non-compliance of the reservations rules, in case of
Petitioners Sanjay Sharma and Rajesh Singh Thakur of Writ
Petition (S) No.3401 of 2013, from perusal of the proceedings of
the DPC dated 5.9.2008, it is apparent that Petitioners Sanjay
Sharma and Rajesh Singh Thakur were promoted from general to
general category. I do not find any violation of any reservation
rules in the matter of these two Petitioners. Therefore also, the
impugned order dated 16.9.2013 passed by the State Government
regarding these two Petitioners is not in accordance with law. Even
if for the sake of argument it is considered that the reservation rules
are not followed, in my considered view, the reservation roster is
operated by the State authorities or corporations and not by the
Petitioners. The Petitioners had no role to play if the reservation
roster was not followed. If the promotions were made against the
reservation roster, the Respondents were required to
simultaneously proceed against the officials who did not perform
their duties properly despite being paid salary.
15. Resultantly, the order dated 16.9.2013 passed by the
State/Respondent and the order dated 20.9.2013 passed by the
Municipal Corporation/Respondent cancelling the promotion of the
Petitioners are held to be not sustainable and are accordingly set
aside. However, the right of the Respondents is reserved if they
intend to proceed further with the matter. They may do so in
accordance with law and after giving an opportunity of hearing to
the Petitioners. As a consequence, all the writ petitions are
allowed.
Sd/-
(Arvind Singh Chandel) JUDGE Gopal
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!