Monday, 18, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Piyush Mishra vs Union Of India
2026 Latest Caselaw 1280 Chatt

Citation : 2026 Latest Caselaw 1280 Chatt
Judgement Date : 6 April, 2026

[Cites 11, Cited by 0]

Chattisgarh High Court

Piyush Mishra vs Union Of India on 6 April, 2026

                                                                 1




                                                                                                   AFR
         Digitally
VISHAKHA signed by
BEOHAR   VISHAKHA
         BEOHAR

                               HIGH COURT OF CHHATTISGARH AT BILASPUR

                                                 WPS No. 13990 of 2025

                                            Order Reserved on 17.03.2026
                                            Order Delivered on 06.04.2026


                     1 - Piyush Mishra S/o Shri G.K. Mishra, Aged About 33 Years
                     Presently Working As Aee/trs/secr, R/o Infront Of Parihar Petrol
                     Pump, Village- Barbaspur, Post- Barbaspur, Tehsil- District-
                     Anuppur, Madhya Pradesh- 484224.
                                                                                       ... Petitioner(s)
                                                            versus
                     1 - Union Of India Through The General Manager, South East
                     Central Railway, New Gm Building, Bilaspur C.G. 495004.


                     2 - The Secretary, Railway Board, Ministry Of Railways, Rail
                     Bhawan,       Raisena       Road,      Rafi     Marg,     New      Delhi-     110001.


                     3 - The Principal Chief Electrical Engineer, South East Central
                     Railway,         New          Gm         Building,          Bilaspur-         495004.


                     4 - The Chief Personnel Officer, Personnel Department, South East
                     Central Railway, Gm Office, Bilaspur- 495004.
                                                                                       ... Respondents
                            (Cause-title taken from the Case Information System)
                     ----------------------------------------------------------------------------------------
                                             2

For Petitioner       :-     Mr. Jitendra Pali, Advocate
For Respondents:- Mr. Ramakant Mishra, DSG alongwith Mr.
Palash                             Tiwari, Advocate
----------------------------------------------------------------------------------------
       Division Bench : Hon'ble Shri Justice Sanjay S. Agrawal
              & Hon'ble Shri Justice Amitendra Kishore Prasad
                                 CAV Order


Per, Amitendra Kishore Prasad, J.

1. The petitioner has preferred the present writ petition under

Articles 226 of the Constitution of India challenging the judgment

and final order dated 12.11.2025 passed by the Hon'ble Central

Administrative Tribunal, Jabalpur Bench at Circuit Sitting, Bilaspur,

in O.A. No. 203/669/2023, whereby the learned Tribunal has

dismissed the claim of the petitioner in a mechanical and arbitrary

manner without proper appreciation of the factual matrix, applicable

statutory rules, and the settled principles of natural justice.

2. Subject matter in brief is that the present petition arises out of

denial of a fair opportunity to the petitioner, a Railway officer with

an unblemished record, in a departmental inquiry initiated pursuant

to a Central Bureau of Investigation trap case. The petitioner's

request to engage a suitable Defence Assistant, particularly a

retired Railway employee, has been repeatedly rejected by the

respondents in a mechanical and arbitrary manner without

recording any reasons. Despite subsequent developments and the

coming into force of the Railway Servants (Discipline and Appeal)

(Second Amendment) Rules, 2024, which expressly permit such

assistance subject to reasoned consideration, the respondents

failed to reconsider the petitioner's request and proceeded with the

inquiry. This has caused serious prejudice to the petitioner and

amounts to violation of the principles of natural justice, leading to

filing of the present petition.

3. The petitioner has prayed for following reliefs in the present

writ petition:-

"i. To kindly call for the entire original record pertaining to the impugned proceedings and the orders passed by the respondent authorities, for the kind perusal of this Hon'ble Court;



           ii. To kindly quash and set aside the
           judgment      and     order       dated     12.11.2025
           passed        by       the        Hon'ble       Central

Administrative Tribunal, Jabalpur Bench at Circuit Sitting: Bilaspur in O.A. No. 203/669/2023, and allow the Original Application filed by the petitioner;

iii. To kindly direct the respondents to conduct and conclude the departmental inquiry strictly in accordance with law, only after providing the petitioner a fair, reasonable, and effective opportunity of

defence, including permission to engage the Defence Assistant of his choice.

iv. To kindly pass any other or further order(s) as may be deemed fit, proper, and just by this Hon'ble Court in the facts and circumstances of the case, including an order awarding costs in favour of the petitioner."

4. Facts of the case, in a nutshell, are that the petitioner, a

dedicated Railway officer serving as ADEE (O.P.)/RIG/SECR with

an unblemished service record, was arrested on 01.08.2015 in a

Central Bureau of Investigation trap case, which allegation he has

consistently denied. Thereafter, a charge memorandum dated

03.08.2016 was issued initiating major penalty proceedings against

him. During the course of the departmental inquiry, the petitioner

was denied a fair opportunity to defend himself, as his request to

engage an experienced retired Railway officer, Shri M.V.D.

Satyanarayana, as Defence Assistant was arbitrarily rejected. The

said request was also not accepted by the Central Administrative

Tribunal in the year 2019 on a narrow interpretation of the

applicable rules. It is further the case of the petitioner that

subsequent developments revealed that retired Railway employees

had been permitted to act as Defence Assistants in other

departmental proceedings. Despite repeated representations

submitted by the petitioner from the year 2022 onwards seeking

reconsideration of his request, the same were mechanically

rejected without assigning any reasons. Meanwhile, the inquiry was

continued in haste, compelling the petitioner to participate without

effective defence assistance, thereby causing serious prejudice to

him. It is further submitted that even after the coming into force of

the Railway Servants (Discipline and Appeal) (Second

Amendment) Rules, 2024, which liberalized the provision relating

to engagement of Defence Assistant and required reasoned

consideration of such requests, the respondents failed to apply the

amended provisions and continued to deny the petitioner his

legitimate right. Ultimately, the learned Central Administrative

Tribunal, by order dated 12.11.2025, dismissed the Original

Application preferred by the petitioner in a mechanical manner,

giving rise to the present writ petition.

5. Learned counsel for the petitioner submits that the impugned

order passed by the Learned Central Administrative Tribunal is

wholly unsustainable in law as well as on facts and is liable to be

set aside. It is contended that the Tribunal has committed a grave

error in invoking the principle of res judicata, as the present

proceedings arise out of fresh and independent causes of action,

including subsequent rejection orders passed in the years 2022

and 2023, as well as the significant statutory development brought

about by the amendment dated 16.07.2024 to Rule 9(13)(a) of the

Railway Servants (Discipline and Appeal) Rules, 1968. It is further

submitted that the said amendment has substantially liberalised the

provision relating to engagement of Defence Assistant and casts a

mandatory obligation upon the authorities to consider such

requests by recording reasons in writing. However, despite the

amendment being in force and fully applicable, the respondent

authorities failed to consider the petitioner's request in light of the

amended rule and continued to reject the same in a mechanical

and arbitrary manner, thereby violating statutory mandate and

principles of natural justice. It is further contended that the

petitioner has a fundamental and statutory right to a reasonable

opportunity of defence under Article 311(2) of the Constitution of

India, which includes the right to be assisted by a competent

Defence Assistant, particularly in a complex and technical inquiry

arising out of a CBI trap case. The denial of permission to engage

an experienced Defence Assistant, namely Shri M.V.D.

Satyanarayana, has caused serious prejudice to the petitioner and

has vitiated the entire inquiry proceedings. It is submitted that the

respondents have failed to demonstrate any prejudice or

administrative difficulty in permitting the said Defence Assistant,

especially when he has been allowed to act in similar proceedings

in other Railway units, thereby rendering the denial arbitrary and

discriminatory. Learned counsel further submits that the Tribunal

has failed to appreciate that RBE No. 177/1990 is merely

illustrative and not restrictive in nature, and cannot be interpreted

to curtail the petitioner's right to seek appropriate assistance. It is

also submitted that the Tribunal has overlooked the fact that the

respondents proceeded with the inquiry despite pending

representations of the petitioner, thereby compelling him to defend

himself without adequate assistance, which is in clear violation of

the principles of natural justice. In view of the aforesaid, it is prayed

that this Hon'ble Court may be pleased to set aside the impugned

order and grant appropriate relief to the petitioner.

6. Learned counsel for the respondents submits that the present

writ petition is devoid of merits and is liable to be dismissed at the

threshold, as the issues raised herein stand conclusively

adjudicated by the Learned Central Administrative Tribunal in

earlier as well as subsequent proceedings. It is contended that the

petitioner, while serving as ADEE (OP)/RIG, was caught red-

handed by the CBI on 31.07.2015 while demanding and accepting

illegal gratification and was arrested on 01.08.2015, pursuant to

which a major penalty charge-sheet was issued on 03.08.2016,

and departmental proceedings were initiated strictly in accordance

with law. During the inquiry, the petitioner sought permission to

engage a particular Defence Assistant of his choice, which was

duly considered and rejected in terms of the prevailing rules and

administrative instructions, and the said rejection was specifically

upheld by the Learned Tribunal in O.A. No. 203/224/2017 vide

order dated 11.01.2019, thereby attaining finality. It is further

submitted that despite the issue having been conclusively decided,

the petitioner continued to file repeated and successive

representations on identical grounds with the sole intention of

creating artificial and fresh causes of action and delaying the

departmental proceedings. The respondents, however, considered

such representations and rejected them in accordance with law,

while simultaneously affording the petitioner full and adequate

opportunity to participate in the inquiry proceedings. It is contended

that the petitioner has, in fact, been regularly attending the inquiry,

and the allegation of denial of reasonable opportunity is wholly

baseless and an afterthought. Learned counsel further submits that

the subsequent Original Application being O.A. No. 669/2023 was

rightly dismissed by the Learned Tribunal vide order dated

12.11.2025 on the ground of res judicata, as the issue regarding

appointment of Defence Assistant had already been adjudicated

and could not be reopened. In this regard, reliance is placed upon

the judgment of the Hon'ble Supreme Court in M. Nagabhushana

v. State of Karnataka and others AIR 2011 SC 1113, wherein it has

been held that not only issues actually raised but also those

which ought to have been raised earlier are barred by the

principles of res judicata and constructive res judicata, and such

principles apply with full force even to writ proceedings. It is further

submitted that the reliance placed by the petitioner on the Railway

Servants (Discipline and Appeal) (Second Amendment) Rules,

2024 is wholly misconceived and legally untenable, inasmuch as

the disciplinary proceedings in the present case were initiated in

the year 2016 and the issue regarding appointment of Defence

Assistant had already attained finality by virtue of the Tribunal's

order dated 11.01.2019. The said amendment does not operate

retrospectively and cannot be invoked to reopen settled issues or

to unsettle judicial findings that have attained finality. Even

otherwise, the petitioner cannot claim any vested right to insist

upon a particular Defence Assistant, and the competent authority

has the discretion to regulate such appointment in accordance with

applicable rules. It is also contended that permitting the petitioner

to repeatedly agitate the same issue would amount to abuse of the

process of law and would defeat the very purpose of disciplinary

proceedings, particularly in a case involving serious allegations of

corruption. The conduct of the petitioner clearly demonstrates a

deliberate attempt to prolong and delay the inquiry proceedings by

raising untenable objections, filing repetitive representations, and

making unfounded allegations against the Inquiry Officer and

authorities. The record would show that the inquiry has been

prolonged for several years primarily due to such obstructive

tactics adopted by the petitioner. In view of the aforesaid

submissions, it is prayed that this Hon'ble Court may be pleased to

dismiss the present writ petition, as the same is barred by the

principles of res judicata, and devoid of any merit.

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

the material available on record.

8. From a bare perusal of the record, it appears that the

petitioner was issued a charge memorandum dated 03.08.2016

proposing initiation of major penalty proceedings in a departmental

enquiry. During the course of the enquiry, the petitioner submitted

an application seeking assistance of a defence assistant of his

choice. However, the said application came to be rejected by the

competent authority on the basis of the interpretation of Railway

Board Circular RBE No. 177/1990, according to which the

delinquent employee cannot claim appointment of a specific

defence assistant of his own choice, particularly when such person

is a retired railway employee and is not otherwise permissible

under the applicable rules.

9. It is not in dispute that a retired enquiry officer has already

been appointed in the matter and the departmental proceedings

are continuing. The record further reflects that earlier also the

petitioner had approached the competent forum raising

substantially similar grievance regarding appointment of a

particular defence assistant, and such original application was

dismissed. Therefore, merely by reiterating the same grievance

through subsequent representations, no fresh cause of action can

be said to have arisen.

10. The material available on record further indicates that after

rejection of his request, the petitioner submitted multiple

representations raising repetitive and untenable grounds, which

were duly considered and rejected by the competent authority from

time to time. Such repeated representations, founded on the same

cause, cannot be permitted to reopen an issue that has already

attained finality.

11. It is also evident that the petitioner is regularly participating in

the departmental enquiry and has been afforded full and adequate

opportunity of hearing. However, instead of availing such

opportunity and cooperating in expeditious conclusion of the

proceedings, the petitioner appears to be insisting upon

appointment of a particular defence assistant of his own choice,

which is not a vested right under the governing service rules. The

insistence upon a specific individual, despite clear rejection under

the applicable circular, indicates an attempt to prolong the

proceedings rather than facilitate fair adjudication.

12. This Court also finds substance in the submission advanced

on behalf of the respondents that for one reason or another, the

petitioner has succeeded in delaying the departmental enquiry for a

considerable period of time. The charge-sheet was issued as far

back as in the year 2016 and even after lapse of nearly ten years,

the enquiry has not attained finality. Such prolonged pendency

adversely affects disciplinary administration and frustrates the very

purpose of departmental proceedings.

13. Since the earlier application seeking substantially identical

relief had already been considered and rejected, the subsequent

application raising the same grievance would clearly attract the

principles analogous to res judicata. The learned Central

Administrative Tribunal has rightly taken note of the fact that earlier

proceedings had already culminated and directions were issued

only to decide the petitioner's representation, which representation

also stood rejected thereafter. Filing successive applications on

identical grounds, after rejection of earlier claims, cannot be

permitted in law.

14. In this regard, reference may aptly be made to the judgment

of the Hon'ble Supreme Court in M. Nagabhushana v. State of

Karnataka and Others reported in AIR 2011 SC 1113, wherein it

has been held that repeated litigation on the same cause after

adjudication is impermissible and cannot be allowed to create

recurring causes of action.

15. This Court is also of the considered opinion that the scope of

interference in matters arising from interlocutory stages of

departmental proceedings is extremely limited. Unless it is

demonstrated that the proceedings suffer from patent lack of

jurisdiction, violation of mandatory statutory provisions, or manifest

denial of natural justice resulting in serious prejudice, interference

under Articles 226 and 227 of the Constitution of India is not

ordinarily warranted.

16. In Union of India v. Kunisetty Satyanarayana 2006 (12) SCC

28, the Hon'ble Supreme Court has categorically held that

ordinarily no writ petition should be entertained against a charge-

sheet or during pendency of disciplinary proceedings, as the

delinquent employee has adequate opportunity to raise all

permissible objections before the disciplinary authority itself, and

premature judicial interference would unnecessarily obstruct the

disciplinary process.

17. Likewise, in State of Uttar Pradesh v. Brahm Datt Sharma

1987 (2) SCC 179, the Hon'ble Supreme Court has held that

repeated representations in respect of an issue already decided do

not furnish a fresh cause of action, nor can they revive a stale or

concluded claim.

18. In the present case, the grievance regarding appointment of a

particular Defence Assistant had already been examined and

adjudicated in earlier proceedings. The petitioner, instead of

permitting the disciplinary proceedings to attain their logical

conclusion, continued to submit successive representations and

initiate fresh rounds of litigation on substantially identical grounds.

19. The plea raised on behalf of the petitioner that the

subsequent amendment in the Railway Servants (Discipline and

Appeal) Rules, 2024 creates a fresh enforceable right also does

not merit acceptance. A statutory amendment, unless expressly

made retrospective, cannot reopen an issue that has already

attained finality by judicial adjudication. More particularly, the

amendment does not confer an absolute right upon a delinquent

employee to insist upon appointment of any specific individual as

Defence Assistant.

20. In this regard, the principle laid down by the Hon'ble Supreme

Court in Crescent Dyes and Chemicals Ltd. v. Ram Naresh Tripathi

(1993) 2 SCC 115 squarely applies, wherein it has been held that

representation in disciplinary proceedings through a chosen person

is not an unrestricted right and remains subject to statutory

regulation.

21. The record further demonstrates that the petitioner has been

participating in the enquiry proceedings and no material has been

brought on record to establish that any actual prejudice has been

caused so as to vitiate the enquiry itself. Mere refusal to permit a

preferred Defence Assistant cannot ipso facto amounts to denial of

reasonable opportunity when other lawful means of defence remain

available to the delinquent employee.

22. This Court also cannot lose sight of the fact that the charge

memorandum was issued on 03.08.2016 and despite lapse of

considerable time, the enquiry has remained pending.

Departmental proceedings, particularly in matters involving

allegations of corruption, are required to be concluded within a

reasonable period so that administrative discipline is maintained

and public confidence in institutional processes is preserved.

23. Delay tactics adopted by a party cannot be permitted to

defeat the course of justice and deserve to be deprecated, as held

by the Supreme Court of India in (2019) 8 SCC 134 State Bank of

India and Others vs. Atindra Nath Bhattacharyya and Another. It

has been held that once adequate opportunity has been granted, a

party who fails to avail the same cannot seek repeated

opportunities on the pretext of justice, as such indulgence would

amount to rewarding delay and obstructing finality of proceedings.

Relevant paragraph is quoted hereinbelow:-

"11. The learned Single Bench has set aside the order of punishment as well as the penalty order directing the employer to serve a notice before

imposing penalty. The respondent avoided availing the said opportunity when offered on 24- 3-2016, 7-4-2016 and 22-4-2016. Once opportunity has been granted to the respondent, he is not entitled to another opportunity on the ground of compassion. The only reasoning given by the Division Bench [Atindra Nath Bhattacharyya v. SBI, 2017 SCC OnLine Cal 2559 : (2017) 2 CLR 385] is "justice demands"

that the respondent be given one last opportunity to place his version. The respondent has lost his chance to put his version before the competent authority when called upon by the authority to do so. Time and again opportunity of hearing cannot be granted on the pretext of justice. The delaying tactics cannot be rewarded in such a manner.

Once the respondent has failed to avail of the opportunity of hearing granted, the Bank cannot be directed to give another opportunity for the sake of justice. Therefore, we find that the directions contained in para 18 of the judgment passed by the Division Bench [Atindra Nath Bhattacharyya v. SBI, 2017 SCC OnLine Cal 2559 : (2017) 2 CLR 385] are not sustainable and the same are set aside."

24. The principle of res judicata is equally applicable to

departmental and administrative proceedings once an issue has

been finally adjudicated between the parties and has attained

finality. The Supreme Court of India in Puja Ferro Alloys P. Ltd. v.

State of Goa and Others, 2025 SCC OnLine SC 326, reiterated

that the doctrine of res judicata is founded on public policy to

ensure finality in litigation and to prevent re-agitation of issues

already decided, holding that the same principle extends even to

administrative proceedings and proceedings under Article 226 of

the Constitution. Relevant paragraphs are quoted hereinbelow:-

"22. For the principle of res judicata to be applied in the subsequent proceeding, it must be between the same parties and the cause of action of the subsequent proceeding must be the same as in the previous proceeding. The Supreme Court in the case of Satyadhyan Ghosal v. Deorajin Debi15 has succinctly noted that the principle of res judicata is essential in giving a finality to judicial decisions by observing as under:

"The principle of res judicata is based on the need of giving a finality to judicial decisions. What it says is that once a res is judicata, it shall not be adjudged again. Primarily it applies as between past litigation and future litigation. When a matter -- whether on a question of fact or a question of law -- has been decided between two parties in one suit or proceeding and the decision is final, either because no appeal was taken to a higher court or because the appeal was dismissed, or no appeal lies, neither party

will be allowed in a future suit or proceeding between the same parties to canvass the matter again. This principle of res judicata is embodied in relation to suits in Section 11 of the Code of Civil Procedure; but even where Section 11 does not apply, the principle of res judicata has been applied by courts for the purpose of achieving finality in litigation. The result of this is that the original court as well as any higher court must in any future litigation proceed on the basis that the previous decision was correct.

The principle of res judicata applies also as between two stages in the same litigation to this extent that a court, whether the trial court or a higher court having at an earlier stage decided a matter in one way will not allow the parties to re-agitate the matter again at a subsequent stage of the same proceedings. ..."

24. It is now well settled that the principle of res judicata applies even to petitions arising for decision in the writ jurisdiction under Article 226 of the Constitution. If any authority is required one may profitably refer to the decision in T.P. Moideen Koya v. State of Kerala17.

25. In the instant case, we are convinced that the writ petitions before the High Court were hit by res judicata in view of its previous decision in

GR Ispat (supra) which, when challenged before this Court, was upheld with the further observation that a balanced view of the matter had been taken and no interference was called for. The appellant-companies were all parties and are bound by the decision in GR Ispat (supra). Having failed up to this Court, the appellant-companies could not have adopted a stand different from the one taken in the first round of litigation. They sought to challenge the demand notices by re-opening the litigation and arguing that they are entitled to the benefit for five years, which they would have been entitled to had they availed the supply of power within the time that the notification dated 30.09.1991 was in force."

25. The learned Tribunal has rightly appreciated that once earlier

relief stood declined and such order attained finality, the

subsequent Original Application raising identical grievance was not

maintainable and was rightly rejected.

26. The learned Tribunal, therefore, committed no error in

rejecting the petitioner's application vide the impugned order dated

12.11.2025. The reasoning assigned by the Tribunal is in

consonance with settled legal principles and does not suffer from

perversity, illegality, or jurisdictional error warranting interference in

exercise of writ jurisdiction.

27. In light of the aforesaid, this Court does not find much less

sufficient ground, to entertain the present petition. It appears that

the petitioner is unnecessarily delaying the departmental enquiry

and obstructing its logical conclusion.

28. Consequently, the writ petition being devoid of merit deserves

to be and is accordingly dismissed.

29. No order as to cost(s).

           sd/-                                    sd/-
   (Sanjay S. Agrawal)                    (Amitendra Kishore Prasad)
          Judge                                   Judge




Vishakha





                   HEAD-NOTE


"The principle of res judicata applies equally to writ petitions under Article 226 of the Constitution of India. Once an issue has been finally adjudicated between the same parties and affirmed up to the higher Courts of India, the same cannot be reopened in a subsequent writ petition by adopting a different stand. Re-litigation of an issue already concluded is impermissible."

 
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 Partner Event : IJJ

 
 
Latestlaws Newsletter