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

Vinay Nigam vs The State Of Madhya Pradesh
2023 Latest Caselaw 9179 MP

Citation : 2023 Latest Caselaw 9179 MP
Judgement Date : 20 June, 2023

Madhya Pradesh High Court
Vinay Nigam vs The State Of Madhya Pradesh on 20 June, 2023
Author: Gurpal Singh Ahluwalia
                             1              W.P. No.1539 of 2018,
                                   W.P. No.1541/2018, W.P. No.1712/2018
                                   W.P. No.2644/2018, W.P. No.3706/2018
                                   W.P. No.3716/2018, W.P. No.16735/2018


IN THE HIGH COURT OF MADHYA PRADESH
            AT JABALPUR
                         BEFORE
     HON'BLE SHRI JUSTICE GURPAL SINGH AHLUWALIA

                 ON THE 20th OF JUNE, 2023
              WRIT PETITION No. 1539 of 2018

BETWEEN:-
ARUN PARMAR S/O L.K. PARMAR,
AGED ABOUT 48 YEARS, POST-
DEPUTY SECRETARY, COMMERCIAL
TAX    DEPARTMENT,    VALLABH
BHAWAN, BHOPAL, R/O E-115/45,
SHIVAJI NAGAR, BHOPAL (MADHYA
PRADESH)
                                        .....PETITIONER
(BY SHRI MANOJ SHARMA - SENIOR ADVOCATE WITH SHRI DEEPAK
SAHU - ADVOCATE )
AND
1.   STATE OF MADHYA PRADESH
     THROUGH CHIEF SECRETARY
     GOVT.  OF  M.P  VALLABH
     BHAWAN, BHOPAL (MADHYA
     PRADESH)
2.   STATE OF MADHYA PRADESH,
     THROUGH          PRINCIPAL
     SECRETARY,        GENERAL
     ADMINISTRATION
     DEPARTMENT    (PERSONNAL),
     GOVT.  OF   M.P.  VALLABH
     BHAWAN, BHOPAL (MADHYA
     PRADESH)
3.   SHRI DINESH JAIN THROUGH
     PRINCIPAL       SECRETARY
     GENERAL    ADMINISTRATION
     DEPARTMENT     (PERSONNEL)
     MANTRALAYA,       VALLABH
     BHAWAN, (MADHYA PRADESH)
4.   SHRI SANJAY KUMAR MISHRA
     THR. PRINCIPAL SECRETARY,
                               2                W.P. No.1539 of 2018,
                                      W.P. No.1541/2018, W.P. No.1712/2018
                                      W.P. No.2644/2018, W.P. No.3706/2018
                                      W.P. No.3716/2018, W.P. No.16735/2018


     GENERAL    ADMINISTRATION
     DEPARTMENT    (PERSONNEL)
     MANTRALAYA,       VALLABH
     BHAWAN, (MADHYA PRADESH)
5.   SHRI GIRISH SHARMA THR.
     PRINCIPAL      SECRETARY,
     GENERAL    ADMINISTRATION
     DEPARTMENT    (PERSONNEL)
     MANTRALAYA,       VALLABH
     BHAWAN, (MADHYA PRADESH)
6.   SHRI SHIVRAJ SINGH VERMA
     THR. PRINCIPAL SECRETARY,
     GENERAL    ADMINISTRATION
     DEPARTMENT     (PERSONNEL)
     MANTRALAYA,       VALLABH
     BHAWAN, (MADHYA PRADESH)
                                          .....RESPONDENTS

(STATE BY MS. SWATI ASEEM GEORGE - PANEL LAWYER, RESPONDENTS NO.3 & 4 BY SHRI SANJAY K. AGRAWAL - ADVOCATE WITH MS. ANKITA KHARE - ADVOCATE & RESPONDENT NO.6 BY SHRI SHIVAM MISHRA - ADVOCATE)

WRIT PETITION No. 1541 of 2018 BETWEEN:-

VIVEK SHROTRIYA S/O P.D. SHROTRIYA, AGED ABOUT 48 YEARS, POST ADDITIONAL DRECTOR HEALTH SERVICES R/O E-109/37, SHIVAJI NAGAR, BHOPAL (MADHYA PRADESH)

.....PETITIONER (BY SHRI ANSHUMAN SINGH - ADVOCATE) AND

1. STATE OF MADHYA PRADESH THROUGH CHIEF SECRETARY GOVERNMENT OF MP VALLABH BHAWAN, BHOPAL (MADHYA PRADESH)

2. STATE OF MADHYA PRADESH THROUGH PRINCIPAL SECRETARY GAD (PERSONAL)

W.P. No.1541/2018, W.P. No.1712/2018 W.P. No.2644/2018, W.P. No.3706/2018 W.P. No.3716/2018, W.P. No.16735/2018

GOVT. OF M.P. VALLABH BHAWAN, BHOPAL (MADHYA PRADESH)

.....RESPONDENTS (STATE BY MS. SWATI ASEEM GEORGE - PANEL LAWYER, RESPONDENT / INTERVENOR BY SHRI SANJAY K. AGRAWAL

- ADVOCATE WITH MS. ANKITA KHARE - ADVOCATE)

WRIT PETITION No. 1712 of 2018 BETWEEN:-

WARAD MURTI MISHRA S/O LATE R.J. MISHRA, AGED ABOUT 48 YEARS, POST CHIEF EXECUTIVE OFFICER, ZILA PANCHAYAT KHANDWA, M.P. R/O CIVIL LINES, KHANDWA (MADHYA PRADESH)

.....PETITIONER (BY SHRI MANOJ SHARMA - SENIOR ADVOCATE WITH SHRI DEEPAK SAHU - ADVOCATE ) AND

1. STATE OF MADHYA PRADESH THROUGH CHIEF SECRETARY GOVERNMENT OF M.P VALLABH BHAWAN, BHOPAL (MADHYA PRADESH)

2. STATE OF MADHYA PRADESH THROUGH PRINCIPAL SECRETARY GAD (PERSONNAL) GOVERNMENT OF MADHYA PRADESH VALLABH BHAWAN, BHOPAL (MADHYA PRADESH)

.....RESPONDENTS (STATE BY MS. SWATI ASEEM GEORGE - PANEL LAWYER)

WRIT PETITION No. 2644 of 2018 BETWEEN:-

SMT. MANISHA SENTIYA W/O SHRI CHANDRAKANT SENTIYA, AGED ABOUT 47 YEARS, OCCUPATION: GOVT. JOB, R/O D-22 UPANT COLONY, CHAR IMALI BHOPAL

W.P. No.1541/2018, W.P. No.1712/2018 W.P. No.2644/2018, W.P. No.3706/2018 W.P. No.3716/2018, W.P. No.16735/2018

(MADHYA PRADESH)

.....PETITIONER (BY SHRI ANVESH SHRIVASTAVA - ADVOCATE) AND THE STATE OF MADHYA PRADESH THR. PRINCIPAL SECRETARY GAD VALLABH BHAWAN, BHOPAL (MADHYA PRADESH)

.....RESPONDENT (STATE BY MS. SWATI ASEEM GEORGE - PANEL LAWYER & RESPONDENT / INTERVENOR BY SHRI SANJAY K. AGRAWAL - ADVOCATE WITH MS. ANKITA KHARE - ADVOCATE)

WRIT PETITION No. 3706 of 2018 BETWEEN:-

SMT. BHARATI OGREY W/O SHRI RAJESH OGREY, AGED ABOUT 49 YEARS, OCCUPATION: CURRENT OCCUPATION GOVERNMENT EMPLOYEE, R/O DK-2/02 DANISH KUNJ KOLAR BHOPAL (MADHYA PRADESH)

.....PETITIONER (BY SHRI ANVESH SHRIVASTAVA - ADVOCATE) AND

1. STATE OF MADHYA PRADESH THR. PRINCIPAL SECRETARY GAD VALLABH BHAWAN, BHOPAL (MADHYA PRADESH)

2. SHRI DINESH JAIN S/O LATE SHRI LAKHMICHAND JAIN, AGED ABOUT 48 YEARS, WORKING AS EXAMINATION CONTROLLER MP P.S.C RESIDENCY INDORE (MADHYA PRADESH)

3. SHRI SANJAY KUMAR MISHRA S/O SHRI B.S MISHRA, AGED ABOUT 50 YEARS, PRESENTLY WORKING AS JOINT RESIDENT

W.P. No.1541/2018, W.P. No.1712/2018 W.P. No.2644/2018, W.P. No.3706/2018 W.P. No.3716/2018, W.P. No.16735/2018

COMMISISONER MP BHAWAN MUMBAI (MAHARASHTRA)

4. SHRI GIRISH SHARMA, AGED ABOUT 45 YEARS, CURRENTLY POSTED AS DEPUTY SECRETARY ELECTION COMMISSION BHOPAL (MADHYA PRADESH)

5. SHIVRAJ SINGH VERMA, AGED ABOUT 48 YEARS, CURRENTLY POSTED AS ADDITIONAL COLLECTOR GWALIOR (MADHYA PRADESH)

.....RESPONDENTS (STATE BY MS. SWATI ASEEM GEORGE - PANEL LAWYER & RESPONDENT NO.2 / INTERVENOR BY SHRI SANJAY K. AGRAWAL - ADVOCATE WITH MS. ANKITA KHARE - ADVOCATE)

WRIT PETITION No. 3716 of 2018 BETWEEN:-

RAJESH OGREY S/O LATE SHRI DHANARAM OGREY, AGED ABOUT 48 YEARS, OCCUPATION: GOVT. EMPLOYEE, R/O DK-2/02 DANISH KUNJ KOLAR BHOPAL (MADHYA PRADESH)

.....PETITIONER (BY SHRI ANVESH SHRIVASTAVA - ADVOCATE AND

1. STATE OF MADHYA PRADESH THR. PRINCIPAL SECRETARY GAD VALLABH BHAWAN, BHOPAL (MADHYA PRADESH)

2. DINESH JAIN S/O LATE LAKHMICHAND JAIN, AGED ABOUT 48 YEARS, PRESENTLY WORKING AS EXEMINATION CONTROLLER MP PSC RESIDENCY INDORE (MADHYA PRADESH)

3. SANJAY KUMAR MISHRA S/O B

W.P. No.1541/2018, W.P. No.1712/2018 W.P. No.2644/2018, W.P. No.3706/2018 W.P. No.3716/2018, W.P. No.16735/2018

S MISHRA, AGED ABOUT 50 YEARS, PRESENTLY WORKING JOINT RESIDENT COMMISSIONER MP BHAWAN MUMBAI (MAHARASHTRA)

4. GIRISH SHARMA S/O NOT MENTION, AGED ABOUT 45 YEARS, CURRENTLY POST AS DEPUTY SECRETARY ELECTION COMMISSION (MADHYA PRADESH)

5. SHIVRAJ SINGH VERMA S/O NOT MENTION, AGED ABOUT 48 YEARS, CURRENTLY POSTED AS ADDITIONAL COLLECTOR (MADHYA PRADESH)

.....RESPONDENTS (STATE BY MS. SWATI ASEEM GEORGE - PANEL LAWYER & RESPONDENT NO.2 / INTERVENOR BY SHRI SANJAY K. AGRAWAL - ADVOCATE WITH MS. ANKITA KHARE - ADVOCATE)

WRIT PETITION No. 16735 of 2018 BETWEEN:-

VINAY NIGAM S/O LATE SHRI M.C. NIGAM, AGED ABOUT 49 YEARS, OCCUPATION: GOVERNMENT SERVICE, R/O 102/21, SHIVAJI NAGAR, BHOPAL (MADHYA PRADESH)

.....PETITIONER (BY SHRI MANOJ SHARMA - SENIOR ADVOCATE WITH SHRI DEEPAK SAHU - ADVOCATE ) AND

1. STATE OF MADHYA PRADESH THR. ITS CHIEF SECRETARY GOVERNMENT OF M.P.

     MANTRALAYA       VALLABH
     BHAWAN BHOPAL (MADHYA
     PRADESH)

2.   PRINCIPAL     SECRETARY

GENERAL ADMINISTRATION DEPARTMENT PERSONNEL

W.P. No.1541/2018, W.P. No.1712/2018 W.P. No.2644/2018, W.P. No.3706/2018 W.P. No.3716/2018, W.P. No.16735/2018

GOVT OF MP MANTRALAYA VALLABH BHAWAN BHOPAL (MADHYA PRADESH)

3. DINESH JAIN THROUGH PRINCIPAL SECRETARY GENERAL ADMINISTRATION DEPARTMENT PERSONNEL MANTRALAYA VALLABH BHAWAN BHOPAL (MADHYA PRADESH)

4. SANJAY KUMAR MISHRA THROUGH PRINCIPAL SECRETARY GENERAL ADMINISTRATION DEPARTMENT PERSONNEL MANTRALAYA VALLABH BHAWAN BHOPAL (MADHYA PRADESH)

5. GIRISH SHARMA THROUGH PRINCIPAL SECRETARY GENERAL ADMINISTRATION DEPARTMENT PERSONNEL MANTRALAYA VALLABH BHAWAN BHOPAL (MADHYA PRADESH)

6. SHIVRAJ SINGH VERMA THROUGH PRINCIPAL SECRETARY GENERAL ADMINISTRATION DEPARTMENT PERSONNEL MANTRALAYA VALLABH BHAWAN BHOPAL (MADHYA PRADESH)

.....RESPONDENTS (STATE BY MS. SWATI ASEEM GEORGE - PANEL LAWYER)

These petitions coming on for admission this day, the court passed the following:

ORDER

By this common order, connected W.P. No.1541/2018 (Vivek

W.P. No.1541/2018, W.P. No.1712/2018 W.P. No.2644/2018, W.P. No.3706/2018 W.P. No.3716/2018, W.P. No.16735/2018

Shrotriya Vs. Chief Secretary Government of M.P.), W.P. No.1712/2018 (Warad Murti Mishra Vs. The State of Madhya Pradesh), W.P. No.2644/2018 (Smt. Manisha Sentiya Vs. The State of Madhya Pradesh), W.P. No.3706/2018 (Smt. Bharati Ogrey Vs. The State of Madhya Pradesh), W.P. No.3716/2018 (Rajesh Ogrey Vs. The State of Madhya Pradesh) and W.P. No.16735/2018 (Vinay Nigam Vs. The State of Madhya Pradesh) shall also be decided.

2. For the sake of convenience, the facts of W.P. No.1539/2018 (Arun Parmar Vs. The State of Madhya Pradesh) shall be taken into consideration.

3. This petition under Article 226 of the Constitution of India has been filed seeking the following reliefs:-

"7.1 To call for the entire records. 7.2 To direct the respondents to decide the representation Annexure-P/8 and P/12 by speaking order keeping in view the judgment of the division bench and full bench of the court. 7.2-A To quash and set aside the impugned rejection order dated 24.03.2018 Annexure- P/16;

7.3 To direct the respondents for placement of the petitioner in the seniority list above the person of the subsequent batch before the commencement of the DPC 2018.

and 02 to place petitioner in the gradation list with the officers of 1995 batch, with all consequential benefits.

7.4 To pass any other writ/ writs, order/ orders, direction/ directions which the Hon'ble Court feels to be just and proper in the facts and the

W.P. No.1541/2018, W.P. No.1712/2018 W.P. No.2644/2018, W.P. No.3706/2018 W.P. No.3716/2018, W.P. No.16735/2018

circumstances of the case."

4. It is submitted by the counsel for the petitioner that in the present case itself, the Full Bench was constituted to consider the law governing the grant of seniority to those employees who have passed their requisite departmental examination after completion of extended period of probation and it has been answered that the law laid down by the Full Bench in the case of Masood Akhtar (Dr.) Vs. R.K. Tripathi reported in 2012 (I) MPJR (FB) 375 is proper and accordingly, agreement was expressed with the view expressed by the Full Bench in the case of Masood Akhtar (Dr.) (supra). Apart from the reasoning assigned in the judgment passed in the case of Masood Akhtar (Dr.) (supra), additional reasons were also assigned in this case and accordingly, it was held that there is no justification to further refer this matter to the Larger Bench consisting of five Judges.

5. By referring to paragraph 28 of the judgment passed by the Full Bench constituted in this case itself, it is submitted by the counsel for the petitioner that all the additional aspects have also been taken into consideration and accordingly, it is prayed that the respondents may be directed to decide the representation/ comply with the law laid down by the Full Bench constituted in this case itself.

6. Per contra, the counsel for the respondent tried to distinguish the law laid down by the Full Bench in this case itself.

7. However, this Court is unable to understand as to how the respondent can distinguish the law laid down by the Full Bench which was constituted in this case itself.

W.P. No.1541/2018, W.P. No.1712/2018 W.P. No.2644/2018, W.P. No.3706/2018 W.P. No.3716/2018, W.P. No.16735/2018

8. Accordingly, these petitions are finally disposed of with the following direction:-

"The respondent shall take the final decision in the matter in the light of the law laid down by the Full Bench by order dated 22/04/2021."

9. Let the entire exercise be completed within a period of three months from the date of receipt of certified copy of this order.

(G.S. AHLUWALIA) JUDGE shubhankar Digitally signed by SHUBHANKAR MISHRA Date: 2023.06.22 10:11:40 +05'30'

 
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