Tuesday, 19, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Ramlakhan Singh vs State Of Chhattisgarh
2025 Latest Caselaw 3291 Chatt

Citation : 2025 Latest Caselaw 3291 Chatt
Judgement Date : 26 June, 2025

Chattisgarh High Court

Ramlakhan Singh vs State Of Chhattisgarh on 26 June, 2025

                                     1




Digitally signed
by RAMESH
KUMAR VATTI
                                                     2025:CGHC:28306
Date: 2025.07.01
15:31:31 +0530                                                         NAFR

               HIGH COURT OF CHHATTISGARH AT BILASPUR

                          WPS No. 1967 of 2017
1 - M.P. Shrivash S/o Late Shri R. D. Shrivash, Aged About 57 Years Senior
Cooperative Inspector, Deputy Registrar Cooperative Society, Baloda Bazar,
District Baloda Bazar- Bhatapara Chhattisgarh
                                                              --- Petitioner
                                  Versus
1 - State Of Chhattisgarh Through The Secretary, Department Of Co-
Operative, Mahanadi Bhavan, Mantralaya, New Raipur, District Raipur
Chhattisgarh
2 - Registrar, Cooperative Society Of Chhattisgarh, Indrawati Bhavan, Naya
Raipur, District : Raipur, Chhattisgarh
                                                           --- Respondents
                                   And
                          WPS No. 7509 of 2018
1 - Ramlakhan Singh S/o Late Ramehswar Singh Aged About 61 Years R/o
M.P. Govt. Employees, Cooperative Society, Uslapur, Bilaspur, District :
Bilaspur, Chhattisgarh
                                                          ---Petitioner
                               Versus
1 - State Of Chhattisgarh Through The Secretary, Department Of Co -
Operative, Mahanadi Bhavan, Mantralaya, Atal Nagar, Raipur, District :
Raipur, Chhattisgarh
2 - Registrar Cooperative Society Of Chhattisgarh, Indrawati Bhavan, Atal
Nagar, Raipur, District : Raipur, Chhattisgarh
                                                           --- Respondents
                                   And
                           WPS No. 29 of 2019
1 - Pramod Kumar Shrivastava S/o Late Shri Vinod Bihari Shrivastava Aged
About 60 Years Working As Audit Officer, Office Of Sub Registrar, Co-
Operative Society Raipur, Vivekanand Complex, Pensionbada, Raipur,
District Raipur Chhattisgarh, R/o Beside School Saraswati Gyan Mandir,
Polsay Para, Shyam Nagar, Durg, Tahsil And District Durg Chhattisgarh
                                                             ---Petitioner
                                  Versus
1 - State Of Chhattisgarh Through The Secretary, Department Of Co-
Operative, Mahanadi Bhavan, Mantralaya, Atal Nagar, Raipur, District :
Raipur, Chhattisgarh
                                       2

2 - Registrar Cooperative Society Of Chhattisgarh, Indrawati Bhavan, Atal
Nagar, Raipur, District : Raipur, Chhattisgarh
                                                             --- Respondents
For Petitioners                 :         Mr. H.B. Agrawal, Senior Advocate
                                          with Ms. Preeti Yadav, Advocate

For Respondents/State           :         Ms. Shailja Shukla,
                                          Deputy Government Advocate

                  Hon'ble Shri Justice Rakesh Mohan Pandey
                                Order on Board
26/06/2025

  1. Since common questions of law and facts are involved in this batch of
      writ petitions, they are clubbed together, heard together, and finally
      decided by this common order.

 2.   In these petitions, the petitioners have claimed promotion to the post of

      Assistant Registrar, Cooperative Societies and Seniority with all

      consequential benefits.

 3.   The facts of the case in WPS No. 1967/2017 are that initially the

      petitioner- M.P. Shrivash was appointed to the post of Deputy Auditor

      on 18.03.1980. He was promoted to the post of Cooperative Inspector

      on 14.09.1987. The final seniority list of the Cooperative Inspectors

      was published on 26.09.2015 with effect from 01.04.2014. The

      petitioner was promoted to the post of Senior Cooperative Inspector

      on 28.06.2012. The seniority list for Senior Cooperative Inspectors

      was published on 21.08.2015 with effect from 01.04.2014, whereas

      the seniority list for the post of Audit Officer was published on

      27.11.2014 with effect from 01.04.2014. In the matter of R.B. Rai &

      Others Vs. State of Madhya Pradesh, passed in W.P. No. 1942/2011

      by the High Court of Madhya Pradesh it was held that the employees

      of the reserved and unreserved categories would be entitled to get the

      promotion according to their seniority and fitness. The petitioner made
                                      3

     a representation on 26.11.2016 making a request to consider his name

     for promotion to the post of Assistant Registrar on the ground that his

     juniors namely- Ramdayal Kulhada, Sher Singh Kashyap, Dilip Singh

     Dhurv and Kanhaiya Lal Uike have already been promoted. The

     representation so made by the petitioner was rejected by respondent

     No. 1 vide order dated 22.02.2017. This petition was filed by the

     petitioner on 06.04.2017 at the age of 57 years. The petitioner has

     made a prayer to consider his claim for promotion with all

     consequential benefits.

4.   The facts of the case in WPS No. 7509/2018 and WPS No. 29/2019

     are that at the relevant time in the year 2018, the petitioner-

     Ramlakhan Singh (WPS No. 7509/2018) was working in the post of

     Senior Cooperative Inspector in the Office of Deputy Registrar,

     Cooperative Societies, Bilaspur and his name was at Serial No. 83 in

     the gradation list. Petitioner- Pramod Kumar Shrivastava (WPS No.

     29/2019) was holding the post of Audit Officer in the Office of Deputy

     Registrar, Cooperative Societies, Raipur at the relevant time in the

     year 2018.

           It is further pleaded that the Cooperative Department failed to

     follow the ratio between Scheduled Caste, Scheduled Tribe and Other

     Backward Classes for promotion to the post of Assistant Registrar. It is

     also pleaded that out of 46 vacancies, 23 candidates ought to have

     been promoted as per the seniority list dated 01.04.2017. It is also

     pleaded that out of 23 posts, only 04 only four candidates of the

     General category were considered. It is pleaded that there was more

     than 50% reservation for members of the Scheduled Caste, Scheduled

     Tribe and Other Backward Classes. It is also pleaded that
                                      4

     representations were moved and the same was rejected vide order

     dated 22.02.2017. These petitions were filed on 23.10.2018 and

     02.01.2019 and at that time, the age of the petitioner - Ramlakhan was

     61 years and of the petitioner- Pramod Kumar Shrivastava was 60

     years. The petitioners have made a prayer to consider their claim for

     promotion with all consequential benefits.

5.   Mr. H.B. Agrawal, learned Senior Counsel appearing for the petitioners

     would fairly submit that the petitioners have already got retired from

     services during the pendency of these petitions. He would further

     submit that the seniority list of Senior Cooperative Inspectors

     published on 21.08.2015 was erroneous as sufficient numbers of

     Senior Cooperative Inspectors were not included in that list and after

     the retirement of 03 Officers of the General category, no Officer was

     available for promotion to the post of Assistant Registrar. He would

     also submit that the respondents have wrongly issued the promotion

     order in favour of Ramdayal Kulhada, Sher Singh Kashyap, Dilip Singh

     Dhurv and Kanhaiya Lal Uike, who joined services much after the

     petitioners and thus, the action on the part of the respondents is

     discriminatory. It is also argued that respondent No. 1 rejected the

     representations of the petitioners in a cryptic manner vide order dated

     22.02.2017. He would further contend that the respondents failed to

     follow the reservation rules and permissible representation was not

     provided to the members of that category. He would also contend that

     in the matter of promotion, the respondents were under an obligation

     to provide 50% reservation to the members of the General category,

     whereas out of 23 available vacancies, only 04 posts were provided to

     the members of the General category. It is also argued that the
                                      5

     representation of the petitioners were rejected by respondent No. 1

     vide order dated 22.02.2017 without dealing with the grounds raised

     by the petitioners. He would pray to allow these petitions.

6.   On the other hand, Ms. Shailja Shukla, learned Deputy Government

     Advocate appearing for the respondents/State would submit that the

     petitioners   have   not   challenged    the   orders    whereby   their

     representations were rejected. She would further submit that

     respondent No. 1 considered the representations and rejected all the

     representations vide order dated 22.02.2017. She would also submit

     that the petitioners have already got retired from the services and

     notional benefits of promotion cannot be extended to the petitioners

     with retrospective effect. She has placed reliance on the judgment

     passed by the Hon'ble Supreme Court in the matter of Government

     of West Bengal & Ors. vs. Dr. Amal Satpathi & Ors., 2024 (14)

     SCALE 294.

7.   I have heard learned counsel for the parties and perused the

     documents available on the records of these petitions.

8.   In these petitions, the petitioners have sought a direction to the

     respondents to consider their names for promotion before retirement.

     The petitioner M.P. Shrivash was due to retire in the month of

     December 2017, the date of retirement of the petitioner- Ramlakhan

     Singh was 30.09.2019 and the year of retirement of the petitioner-

     Pramod Kumar Shrivastava was 2019 itself.

9.   The petitioners made representations before respondent No.1 claiming

     therein promotion to the post of Assistant Registrar on the ground that

     their juniors, namely Ramdayal Kulhada, Sher Singh Kashyap Dilip

     Singh Dhurv and Kanhaiya Lal Uike were promoted to the said post.
                                       6

    The representations were rejected assigning a reason that the

    Departmental Promotion Committee took a decision to recommend the

    names of the eligible candidates for promotion strictly in accordance

    with the law. In all 03 petitions, though the representations made by

    the petitioners were rejected by respondent No.1 vide order dated

    22.02.2017, but those orders have not been challenged by the

    petitioners.

10. Admittedly, the petitioners have already retired from services. The

    Hon'ble Supreme Court in the matter of Dr. Amal Satpathi (supra)

    has categorically held that the claim of the Government Servant with

    regards to promotion cannot be considered after retirement and

    notional benefits cannot be extended with retrospective effect in

    paragraphs 15 & 19, as under:-

             "15.    The primary question that arises for our
             consideration in the present appeal is whether
             respondent No.1, who was recommended for the
             promotion before his retirement but did not receive
             actual promotion to the higher post due to administrative
             delays, is entitled to notional financial benefits of the
             promotional post after his retirement?
             19. It is a well settled principle that promotion
             becomes effective from the date it is granted, rather
             than from the date a vacancy arises or the post is
             created. While the Courts have recognized the right to
             be considered for promotion as not only a statutory right
             but also a fundamental right, there is no fundamental
             right to the promotion itself. In this regard, we may
             gainfully refer to a recent decision of this Court in the
             case of Bihar State Electricity Board and Others v.
             Dharamdeo Das, 2024 SCC Online SC 1768, wherein
             it was observed as follows:-
                   "18. It is no longer res integra that a promotion is
                   effective from the date it is granted and not from
                   the date when a vacancy occurs on the subject
                   post or when the post itself is created. No doubt, a
                   right to be considered for promotion has been
                   treated by courts not just as a statutory right but as
                   a fundamental right, at the same time, there is no
                   fundamental right to promotion itself. In this
                    7

context, we may profitably cite a recent decision in
Ajay Kumar Shukla v. Arvind Rai, (2022) 12 SCC
579 where, citing earlier precedents in Director,
Lift Irrigation Corporation Ltd. v. Pravat Kiran
Mohanty, (1991) 2 SCC 295 and Ajit Singh v.
State of Punjab, (1999) 7 SCC 209, a three-Judge
Bench observed thus:
41. This Court, time and again, has laid emphasis
on right to be considered for promotion to be a
fundamental right, as was held by K. Ramaswamy,
J., in Director, Lift Irrigation Corpn. Ltd. v. Pravat
Kiran Mohanty in para 4 of the report which is
reproduced below:
     '4....... There is no fundamental right to
     promotion, but an employee has only right to
     be considered for promotion, when it arises, in
     accordance with relevant rules. From this
     perspective in our view the conclusion of the
     High Court that the gradation list prepared by
     the corporation is in violation of the right of
     respondent-writ     petitioner   to    equality
     enshrined under Article 14 read with Article 16
     of the Constitution, and the respondent-writ
     petitioner was unjustly denied of the same is
     obviously unjustified.'
42. A Constitution Bench in Ajit Singh v. State of
Punjab, laying emphasis on Article 14 and Article
16(1) of the Constitution of India held that if a
person who satisfies the eligibility and the criteria
for promotion but still is not considered for
promotion, then there will be clear violation of
his/her's fundamental right. Jagannadha Rao, J.

speaking for himself and Anand, C.J., Venkataswami, Pattanaik, Kurdukar, JJ., observed the same as follows in paras 22 and 27:

[['Articles 14 and 16(1) : is right to be considered for promotion a fundamental right

22. Article 14 and Article 16(1) are closely connected. They deal with individual rights of the person. Article 14 demands that the 'State shall not deny to any person equality before the law or the equal protection of the laws'. Article 16(1) issues a positive command that:

'there shall be equality of opportunity for all citizens in matters relating to employment or appointment to any office under the State'. It has been held repeatedly by this Court that clause (1) of Article 16 is a facet of Article 14 and that it takes its roots from Article 14. The said clause particularises the generality in Article 14 and identifies, in a constitutional sense "equality of

opportunity" in matters of employment and appointment to any office under the State. The word "employment" being wider, there is no dispute that it takes within its fold, the aspect of promotions to posts above the stage of initial level of recruitment. Article 16 (1) provides to every employee otherwise eligible for promotion or who comes within the zone of consideration, a fundamental right to be "considered" for promotion. Equal opportunity here means the right to be "considered" for promotion. If a person satisfies the eligibility and zone criteria but is not considered for promotion, then there will be a clear infraction of his fundamental right to be "considered" for promotion, which is his personal right. "Promotion" based on equal opportunity and seniority attached to such promotion are facets of fundamental right under Article 16(1).

***

27. In our opinion, the above view expressed in Ashok Kumar Gupta [Ashok Kumar Gupta v. State of U.P., (1997) 5 SCC 201, and followed in Jagdish Lal [Jagdish Lal v. State of Haryana, (1997) 6 SCC 538, and other cases, if it is intended to lay down that the right guaranteed to employees for being "considered" for promotion according to relevant rules of recruitment by promotion (i.e. whether on the basis of seniority or merit) is only a statutory right and not a fundamental right, we cannot accept the proposition. We have already stated earlier that the right to equal opportunity in the matter of promotion in the sense of a right to be "considered" for promotion is indeed a fundamental right guaranteed under Article 16(1) and this has never been doubted in any other case before Ashok Kumar Gupta [Ashok Kumar Gupta v. State of U.P.], right from 1950.' "20. In State of Bihar v. Akhouri Sachindra Nath, 1991 Supp (1) SCC 334, it was held that retrospective seniority cannot be given to an employee from a date when he was not even borne in the cadre, nor can seniority be given with retrospective effect as that might adversely affect others. The same view was reiterated in Keshav Chandra Joshi v. Union of India, reported 1992 Supp (1) SCC 272, where it was held that when a quota is provided for, then the seniority of the employee would be reckoned from the date when the vacancy arises in the quota and not from any anterior date of promotion or subsequent date of confirmation. The said view was restated in Uttaranchal Forest Rangers' Assn. (Direct

Recruit) v. State of U.P, (2006) 10 SCC 346, in the following words:

'37. We are also of the view that no retrospective promotion or seniority can be granted from a date when an employee has not even been borne in the cadre so as to adversely affect the direct recruits appointed validly in the meantime, as decided by this Court in Keshav Chandra Joshi v. Union of India held that when promotion is outside the quota, seniority would be reckoned from the date of the vacancy within the quota rendering the previous service fortuitous. The previous promotion would be regular only from the date of the vacancy within the quota and seniority shall be counted from that date and not from the date of his earlier promotion or subsequent confirmation. In order to do justice to the promotes, it would not be proper to do injustice to the direct recruits......

38. This Court has consistently held that no retrospective promotion can be granted nor can any seniority be given on retrospective basis from a date when an employee has not even been borne in the cadre particularly when this would adversely affect the direct recruits who have been appointed validity in the meantime." (emphasis supplied)"

11. Taking into consideration the fact that the petitioners have not

challenged the orders whereby their representations were rejected and

further, they have already retired from services and also considering

the law laid down by the Hon'ble Supreme Court in the matter of Dr.

Amal Satpathi (supra), in my opinion, no case is made out for

interference.

12. Consequently, these petitions fail and are hereby dismissed. No

costs.

Sd/-

(Rakesh Mohan Pandey) Judge

vatti

 
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