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

Nand Kishore Meena vs The State Of Madhya Pradesh
2025 Latest Caselaw 1022 MP

Citation : 2025 Latest Caselaw 1022 MP
Judgement Date : 2 July, 2025

Madhya Pradesh High Court

Nand Kishore Meena vs The State Of Madhya Pradesh on 2 July, 2025

                                                            1                           WP-23207-2025
                            IN     THE     HIGH COURT OF MADHYA PRADESH
                                                 AT GWALIOR
                                                       BEFORE
                                         HON'BLE SHRI JUSTICE ASHISH SHROTI
                                                  ON THE 2 nd OF JULY, 2025
                                              WRIT PETITION No. 21336 of 2025
                                               AMOL SINGH YADAV
                                                     Versus
                                    THE STATE OF MADHYA PRADESH AND OTHERS
                         Appearance:
                                 Shri M.P.S. Raghuwanshi- Senior Advocate assisted by Shri Ashwini

                         Johri, learned counsel for the petitioner .
                                 Shri Naval Kishore Gupta- GA for the respondents/State.
                                                                WITH
                                              WRIT PETITION No. 21358 of 2025
                                              BHARAT SINGH YADAV
                                                     Versus
                                    THE STATE OF MADHYA PRADESH AND OTHERS
                         Appearance:
                                 Shri Shivendra Singh Raghuvanshi, learned counsel for the
                         petitioner .

                                 Shri Naval Kishore Gupta- GA for the respondents/State.

                                              WRIT PETITION No. 21573 of 2025
                                             NATTHU SINGH AHIRWAR
                                                     Versus
                                    THE STATE OF MADHYA PRADESH AND OTHERS
                         Appearance:
                                 Shri Anuj Mohan Gupta, learned counsel for the petitioner .

Signature Not Verified
Signed by: JAI PRAKASH
SOLANKI
Signing time: 7/3/2025
7:06:06 PM
                                                          2                             WP-23207-2025
                               Shri Naval Kishore Gupta- GA for the respondents/State.

                                            WRIT PETITION No. 21582 of 2025
                                                 IIYAS KHAN
                                                    Versus
                                  THE STATE OF MADHYA PRADESH AND OTHERS
                         Appearance:
                               Shri Anuj Mohan Gupta, learned counsel for the petitioner .
                               Shri Naval Kishore Gupta- GA for the respondents/State.

                                            WRIT PETITION No. 21585 of 2025
                                            MOHAR SINGH AHIRWAR
                                                   Versus
                                  THE STATE OF MADHYA PRADESH AND OTHERS
                         Appearance:
                               Shri Anuj Mohan Gupta, learned counsel for the petitioner .
                               Shri Naval Kishore Gupta- GA for the respondents/State.

                                            WRIT PETITION No. 21782 of 2025
                                           RAKESH KUMAR SHARMA
                                                   Versus
                                  THE STATE OF MADHYA PRADESH AND OTHERS
                         Appearance:
                               Shri Prashant Singh Kaurav, learned counsel for the petitioner .
                               Shri Naval Kishore Gupta- GA for the respondents/State.

                                            WRIT PETITION No. 21929 of 2025
                                           SINGHRAM SINGH GURJAR
                                                   Versus
                                  THE STATE OF MADHYA PRADESH AND OTHERS


Signature Not Verified
Signed by: JAI PRAKASH
SOLANKI
Signing time: 7/3/2025
7:06:06 PM
                                                          3                             WP-23207-2025
                         Appearance:
                                Shri Shivendra Singh Raghuvanshi, learned counsel for the
                         petitioner .
                                Shri Naval Kishore Gupta- GA for the respondents/State.

                                            WRIT PETITION No. 21947 of 2025
                                            BRIJESH KUMAR SHARMA
                                                     Versus
                                   THE STATE OF MADHYA PRADESH AND OTHERS
                         Appearance:
                                Shri Shivendra Singh Raghuvanshi, learned counsel for the
                         petitioner .
                                Shri Naval Kishore Gupta- GA for the respondents/State.

                                            WRIT PETITION No. 21951 of 2025
                                           CHANDRAPAL SINGH JADON
                                                    Versus
                                   THE STATE OF MADHYA PRADESH AND OTHERS
                         Appearance:
                                Shri Shivendra Singh Raghuvanshi, learned counsel for the
                         petitioner .
                                Shri Naval Kishore Gupta- GA for the respondents/State.

                                            WRIT PETITION No. 22036 of 2025
                                            SANJAY SINGH KUSHWAH
                                                     Versus
                                   THE STATE OF MADHYA PRADESH AND OTHERS
                         Appearance:
                                Shri M.P.S. Raghuwanshi- Senior Advocate assisted by

Signature Not Verified
Signed by: JAI PRAKASH
SOLANKI
Signing time: 7/3/2025
7:06:06 PM
                                                            4                          WP-23207-2025
                         Shri Ashwini Johri, learned counsel for the petitioner .
                               Shri Naval Kishore Gupta- GA for the respondents/State.

                                             WRIT PETITION No. 22045 of 2025
                                              RAMJILAL SHAKYA
                                                   Versus
                                  THE STATE OF MADHYA PRADESH AND OTHERS
                         Appearance:
                               Shri M.P.S. Raghuwanshi- Senior Advocate assisted by
                         Shri Ashwini Johri, learned counsel for the petitioner .
                               Shri Naval Kishore Gupta- GA for the respondents/State.

                                             WRIT PETITION No. 22062 of 2025
                                              KAUSHAL SHARMA
                                                   Versus
                                  THE STATE OF MADHYA PRADESH AND OTHERS
                         Appearance:
                               Shri Dharmendra Nayak, learned counsel for the petitioner .
                               Shri Naval Kishore Gupta- GA for the respondents/State.

                                             WRIT PETITION No. 22064 of 2025
                                               SATENDRA SINGH
                                                    Versus
                                  THE STATE OF MADHYA PRADESH AND OTHERS
                         Appearance:
                               Shri M.P.S. Raghuwanshi- Senior Advocate assisted by
                         Shri Ashwini Johri, learned counsel for the petitioner .
                               Shri Naval Kishore Gupta- GA for the respondents/State.

                                             WRIT PETITION No. 22069 of 2025

Signature Not Verified
Signed by: JAI PRAKASH
SOLANKI
Signing time: 7/3/2025
7:06:06 PM
                                                            5                          WP-23207-2025
                                                MOHAR SINGH
                                                   Versus
                                  THE STATE OF MADHYA PRADESH AND OTHERS
                         Appearance:
                               Shri M.P.S. Raghuwanshi- Senior Advocate assisted by
                         Shri Ashwini Johri, learned counsel for the petitioner .
                               Shri Naval Kishore Gupta- GA for the respondents/State.

                                             WRIT PETITION No. 22079 of 2025
                                               SMT MAMTA PAL
                                                   Versus
                                  THE STATE OF MADHYA PRADESH AND OTHERS
                         Appearance:
                               Shri M.P.S. Raghuwanshi- Senior Advocate assisted by
                         Shri Ashwini Johri, learned counsel for the petitioner .
                               Shri Naval Kishore Gupta- GA for the respondents/State.

                                             WRIT PETITION No. 22085 of 2025
                                               RAKESH GURJAR
                                                   Versus
                                  THE STATE OF MADHYA PRADESH AND OTHERS
                         Appearance:
                               Shri M.P.S. Raghuwanshi- Senior Advocate assisted by
                         Shri Ashwini Johri, learned counsel for the petitioner .
                               Shri Naval Kishore Gupta- GA for the respondents/State.

                                             WRIT PETITION No. 22095 of 2025
                                             SHRIGOVIND SHARMA
                                                   Versus
                                  THE STATE OF MADHYA PRADESH AND OTHERS

Signature Not Verified
Signed by: JAI PRAKASH
SOLANKI
Signing time: 7/3/2025
7:06:06 PM
                                                          6                             WP-23207-2025
                         Appearance:
                               Shri Prashant Singh Kaurav-learned counsel for the petitioner.
                               Shri Naval Kishore Gupta- GA for the respondents/State.

                                            WRIT PETITION No. 22135 of 2025
                                           ALOKSINGH BHADORIYA
                                                   Versus
                                  THE STATE OF MADHYA PRADESH AND OTHERS
                         Appearance:
                               Shri Akshat Kumar Jain-learned counsel for the petitioner.
                               Shri Naval Kishore Gupta- GA for the respondents/State.

                                            WRIT PETITION No. 22280 of 2025
                                               SHRIDHAR RAWAT
                                                    Versus
                                  THE STATE OF MADHYA PRADESH AND OTHERS
                         Appearance:
                               Shri G.S.Sharma-learned counsel for the petitioner.
                               Shri Naval Kishore Gupta- GA for the respondents/State.

                                            WRIT PETITION No. 22334 of 2025
                                             RATAN SINGH YADAV
                                                   Versus
                                  THE STATE OF MADHYA PRADESH AND OTHERS
                         Appearance:
                               Shri G.S.Sharma-learned counsel for the petitioner.

                               Shri Naval Kishore Gupta- GA for the respondents/State.

                                            WRIT PETITION No. 22337 of 2025
                                                  RAMNARESH YADAV
Signature Not Verified
Signed by: JAI PRAKASH
SOLANKI
Signing time: 7/3/2025
7:06:06 PM
                                                            7                           WP-23207-2025
                                                   Versus
                                  THE STATE OF MADHYA PRADESH AND OTHERS
                         Appearance:
                               Shri Prashant Singh Kaurav-learned counsel for the petitioner.
                               Shri Naval Kishore Gupta- GA for the respondents/State.

                                             WRIT PETITION No. 22345 of 2025
                                             SMT SUMAN BAGHEL
                                                   Versus
                                  THE STATE OF MADHYA PRADESH AND OTHERS
                         Appearance:
                               Shri Prashant Singh Kaurav-learned counsel for the petitioner.
                               Shri Naval Kishore Gupta- GA for the respondents/State.

                                             WRIT PETITION No. 22477 of 2025
                                              SITARAM KUSHWAH
                                                    Versus
                                  THE STATE OF MADHYA PRADESH AND OTHERS
                         Appearance:
                               Shri M.P.S. Raghuwanshi- Senior Advocate assisted by
                         Shri Ashwini Johri, learned counsel for the petitioner .
                               Shri Naval Kishore Gupta- GA for the respondents/State.

                                             WRIT PETITION No. 22767 of 2025
                                                MITHLESH DEVI
                                                    Versus
                                  THE STATE OF MADHYA PRADESH AND OTHERS
                         Appearance:
                               Shri Prashant Singh Kaurav-learned counsel for the petitioner.


Signature Not Verified
Signed by: JAI PRAKASH
SOLANKI
Signing time: 7/3/2025
7:06:06 PM
                                                           8                             WP-23207-2025
                               Shri Naval Kishore Gupta- GA for the respondents/State.

                                            WRIT PETITION No. 22786 of 2025
                                                 RAM RATAN
                                                   Versus
                                  THE STATE OF MADHYA PRADESH AND OTHERS
                         Appearance:
                               Shri Prashant Singh Kaurav-learned counsel for the petitioner.
                               Shri Naval Kishore Gupta- GA for the respondents/State.

                                            WRIT PETITION No. 22858 of 2025
                                      RAJKUMAR SINGH GURJAR
                                               Versus
                          PANCHAYAT AND RURAL DEVELOPMENT DEPARTMENT AND
                                              OTHERS
                         Appearance:
                               Shri Nitin Agrawal-learned counsel for the petitioner.
                               Shri Naval Kishore Gupta- GA for the respondents/State.

                                            WRIT PETITION No. 22982 of 2025
                                           PULANDAR SINGH GURJAR
                                                   Versus
                                  THE STATE OF MADHYA PRADESH AND OTHERS
                         Appearance:
                               Shri Nakul Khedkar-learned counsel for the petitioner.
                               Shri Naval Kishore Gupta- GA for the respondents/State.

                                            WRIT PETITION No. 23163 of 2025
                                              UPENDRA SHARMA
                                                   Versus
                                  THE STATE OF MADHYA PRADESH AND OTHERS
Signature Not Verified
Signed by: JAI PRAKASH
SOLANKI
Signing time: 7/3/2025
7:06:06 PM
                                                           9                           WP-23207-2025
                         Appearance:
                               Shri Akram Khan-learned counsel for the petitioner.
                               Shri Naval Kishore Gupta- GA for the respondents/State.

                                            WRIT PETITION No. 23207 of 2025
                                            NAND KISHORE MEENA
                                                   Versus
                                  THE STATE OF MADHYA PRADESH AND OTHERS
                         Appearance:
                               Shri D.P.Singh-learned counsel for the petitioner.
                               Shri Naval Kishore Gupta- GA for the respondents/State.

                                            WRIT PETITION No. 23251 of 2025
                                          RAMKUMAR RAGHUWANSHI
                                                   Versus
                                  THE STATE OF MADHYA PRADESH AND OTHERS
                         Appearance:
                               Shri Krishan Kumar Kushwah-learned counsel for the petitioner.
                               Shri Naval Kishore Gupta- GA for the respondents/State.

                                            WRIT PETITION No. 23254 of 2025
                                              MADANLAL JATAV
                                                   Versus
                                  THE STATE OF MADHYA PRADESH AND OTHERS
                         Appearance:
                               Shri Pavan Singh Raghuvanshi-learned counsel for the petitioner.
                               Shri Naval Kishore Gupta- GA for the respondents/State.

                                            WRIT PETITION No. 23265 of 2025
                                                   RAMPRATAP SINGH
Signature Not Verified
Signed by: JAI PRAKASH
SOLANKI
Signing time: 7/3/2025
7:06:06 PM
                                                           10                              WP-23207-2025
                                                   Versus
                                  THE STATE OF MADHYA PRADESH AND OTHERS
                         Appearance:
                               Shri Nirmal Sharma-learned counsel for the petitioner.
                               Shri Naval Kishore Gupta- GA for the respondents/State.

                                            WRIT PETITION No. 23655 of 2025
                                            BRAJKISHORE SHARMA
                                                   Versus
                                  THE STATE OF MADHYA PRADESH AND OTHERS
                         Appearance:
                               Shri Pratip Visoriya-learned counsel for the petitioner.
                               Shri Naval Kishore Gupta- GA for the respondents/State.

                                            WRIT PETITION No. 23674 of 2025
                                            RISHI PAL SINGH KIRAR
                                                    Versus
                                  THE STATE OF MADHYA PRADESH AND OTHERS
                         Appearance:
                               Shri Pratip Visoriya-learned counsel for the petitioner.
                               Shri Naval Kishore Gupta- GA for the respondents/State.

                                            WRIT PETITION No. 23680 of 2025
                                           LAXMAN SINGH DHAKAD
                                                   Versus
                                  THE STATE OF MADHYA PRADESH AND OTHERS
                         Appearance:
                               Shri Pratip Visoriya-learned counsel for the petitioner.
                               Shri Naval Kishore Gupta- GA for the respondents/State.


Signature Not Verified
Signed by: JAI PRAKASH
SOLANKI
Signing time: 7/3/2025
7:06:06 PM
                                                           11                              WP-23207-2025
                                             WRIT PETITION No. 23682 of 2025
                                          RAMKUMAR SHRIVASTAVA
                                                   Versus
                                  THE STATE OF MADHYA PRADESH AND OTHERS
                         Appearance:
                               Shri Udit Saxena-learned counsel for the petitioner.
                               Shri Naval Kishore Gupta- GA for the respondents/State.

                                             WRIT PETITION No. 23685 of 2025
                                           KALYAN SINGH BUNDELA
                                                   Versus
                                  THE STATE OF MADHYA PRADESH AND OTHERS
                         Appearance:
                               Shri Pratip Visoriya-learned counsel for the petitioner.
                               Shri Naval Kishore Gupta- GA for the respondents/State.

                                             WRIT PETITION No. 23933 of 2025
                                         RAJESH SINGH RAGHUVANSHI
                                                   Versus
                                  THE STATE OF MADHYA PRADESH AND OTHERS
                         Appearance:
                               Shri M.P.S. Raghuwanshi- Senior Advocate assisted by
                         Shri Ashwini Johri, learned counsel for the petitioner .
                               Shri Naval Kishore Gupta- GA for the respondents/State.

                                             WRIT PETITION No. 24023 of 2025
                                         JAGANNATH SINGH KUSHWAH
                                                   Versus
                                  THE STATE OF MADHYA PRADESH AND OTHERS
                         Appearance:

Signature Not Verified
Signed by: JAI PRAKASH
SOLANKI
Signing time: 7/3/2025
7:06:06 PM
                                                              12                                 WP-23207-2025
                                Shri Pratip Visoriya-learned counsel for the petitioner.
                                Shri Naval Kishore Gupta- GA for the respondents/State.

                                              WRIT PETITION No. 24069 of 2025
                                                   CHETRAM
                                                     Versus
                                    THE STATE OF MADHYA PRADESH AND OTHERS
                         Appearance:
                                Shri RBS Tomar-learned counsel for the petitioner.
                                Shri Naval Kishore Gupta- GA for the respondents/State.

                                              WRIT PETITION No. 24085 of 2025
                                               ANIL RAGHUVANSHI
                                                     Versus
                                    THE STATE OF MADHYA PRADESH AND OTHERS
                         Appearance:
                                Shri Pavan Singh Raghuvanshi-learned counsel for the petitioner.
                                Shri Naval Kishore Gupta- GA for the respondents/State.

                                                               ORDER

The petitioners in this bunch of writ petitions are working as Panchayat Secretary in different Gram Panchayats. They are aggrieved by the order of their

intra-district transfers which are impugned in these writ petitions.

2. During the course of arguments on admission and interim relief, the challenge was mainly made on the ground that the impugned orders of transfer are illegal and without jurisdiction inasmuch as Chief Executive Officer of Jila Panchayat is not competent to transfer a Panchayat Secretary without following the procedure prescribed under Rule 15(j) of M.P. Jila Panchayat (Business)

13 WP-23207-2025 Rules, 1998. It was argued that as per the procedure prescribed under Business Rules of 1998, the matter was required to be placed before the General Administration committee and after its approval, the transfer order could have been passed.

3. The learned Single Judge at Indore Bench of this Court considered this issue in the case of Ramesh Bhabar Vs. State of M.P. & Ors., (W.P. No. 16689/2023) and upheld the objection raised by petitioner therein and quashed the transfer order. This order was put to challenge by the State of Madhya Pradesh by filing W.A. No.181 of 2024. Relying upon the order passed by learned Single Judge in Ramesh Bhabar (supra) and awaiting decision of Division Bench in W.A. No.181 of 2024, this court passed interim orders in these cases (except some) directing maintenance of status quo with regard to posting of writ petitioners.

4. The Division Bench at Indore has allowed W.A. No.181 of 2024 vide order, dated 30.06.2025, and the order passed by learned Single Judge in case of Ramesh Bhabar (supra) has been set aside. The Division Bench has held as under:-

"12. Rule 15 deals with the category of cases which shall be brought for decision before the General Administration Committee. According to Rule 15(j) "All cases including transfers and posting of the employees under the control and jurisdiction of Zila Panchayat should be brought before the GAC. These Business Rules are framed for Zila Panchayat not for Janpad Panchayat or Gram Panchayat. As per (j) all cases including transfers and posting of the employees under the control and jurisdiction of Zila Panchayat are liable to be governed. These Business Rules were framed in the year 1998 when there were no rules regarding recruitment, service conditions and disciplinary action for members of the panchayat services. For panchayat services, (Gram Panchayat Secretary Recruitment and Conditions of Service) Rules were framed in the year 2011 and Panchayat Service (Recruitment and General Conditions of Services) Rules were framed

14 WP-23207-2025 in the year 1999. Likewise other rules relating to the service conditions were framed after 1998. Therefore, for other categories of employees like Samvida Shala Shikshak, Veterinary Services, Woman and Child Development Service, Kala Karmi, Non-ministerial Class-IV employees etc. Once the rules have been framed in respect of Panchayat Secretary their recruitment and condition of service then the Business Rules 1998 are not liable to be followed.

13.For the purpose of transfer the provision of Rule 6(7) will apply. The procedure as prescribed in the transfer policy will be followed, therefore, the C.E.O. Zila Panchayat being an appointing and disciplinary authority is competent to transfer the secretary from one Gram Panchayat to another Gram Panchayat and for that the State Government has framed the transfer policy dated 29.03.2011."

5. Thus, in view of the aforesaid legal position, Chief Executive Officer of respective Jila Panchayat has been held to be competent to transfer the Panchayat Secretary from one Gram Panchayat to another Gram Panchayat. It has also been held that the provisions of Business Rules of 1998 are not applicable in the matters of transfer of Panchayat Secretary while these matters would be governed by Rule 6(7) of M.P. Panchayat Services (Gram Panchayat Secretary Recruitment and Conditions of Service) Rules, 2011 and also by the procedure prescribed in the transfer policy prepared. Thus, the objection raised by petitioners in these petitions with regard to competence of Chief Executive Officer of Jila Panchayat to have transferred the Panchayat Secretaries, is hereby rejected.

6 . During the course of arguments today, the learned counsel for petitioners pointed out various personal difficulties being faced by petitioners in carrying out the transfer orders. Some of such personal difficulties are concerning health issues of petitioners or their family members, study of their child/children, petitioner having suffering permanent disability etc. The State Government has issued a transfer policy vide circular, dated 29.04.2025, whereby certain relaxations have been given to the employees suffering personal difficulties some

15 WP-23207-2025

of which are mentioned above. However, it is a settled proposition of law that a transfer order cannot be interfered with by the Courts merely because there is violation of certain provision of transfer policy which has been held to be merely guidelines and not binding, in several cases. Therefore, since the interference on the ground of personal difficulties is impermissible, the petitioners are required to raise these issues before the competent authority.

7 . In some of the cases, the learned counsels for petitioners have challenged the transfer order on the ground that the petitioners in such cases have suffered frequent transfers in short span of time. The judgment passed by coordinate bench of this court in the case of Sanjay Upadhyay vs. State of M.P. & others (W.P. No.21175/2019) has been relied upon in support of this objection. In the case of Sanjay Upadhyay , the petitioner was transferred eight times within a span of three years. The Court after referring to certain decisions of Apex Court, interfered with the transfer order. However, there is no straight jacket formula prescribed for determining as to which case is treated to be a case of frequent transfer. It is also required to be seen that if the exigency of work so desire, an incumbent can be transferred within time period even shorter to one prescribed in the transfer policy. The concerned employee is also required to demonstrate serious hardship being faced by him in carrying out the transfer order as was done in the case of Sanjay Upadhyay . Thus, this needs to be looked into on case to case basis by the competent authority.

8 . The another important issue raised by counsels for petitioners is regarding transfer made by respondents in excess to permissible limit prescribed in the policy. Rule 6(7) of Rules of 2011 provides for framing of a policy. Accordingly, vide circular no. पंचा.राज./एफ-6/ ा.पं.स./25/3559, dated

16 WP-23207-2025 21.05.2025, issued by Deputy Secretary, Panchayat & Rural Development Department, the respondents have firstly adopted the transfer policy, dated 29.04.2025, and additionally issued certain instructions to be followed in the matter of transfer of Panchayat Secretary. Further, vide circular no. पंचा.राज./एफ- 6/ ा.पं.स./25/3632, dated 22.05.2025, Clause 3 has been added for purposes of making intra-district transfers. Clause 3 has been relied upon by counsels for petitioners and the same being relevant, is reproduced hereunder:

"जो ाम पंचायत सिचव एक ह ाम पंचायत म वगत 10 वष या उससे अिधक समयाविध से पद थ ह, उनका थानांतरण भी वचारण म िलया जाएगा। क तु जला संवग म कायरत सिचव क सं या का 10 ितशत से अिधक थानांतरण नह कया जा सकेगा। जन सिचव को एक ह ाम पंचायत म सवािधक समय (10 वष से अिधक) हुआ है उनका थानांतरण सव थम कया जाएगा । "

9. From reading Clause 3 above, it is revealed that while making intra- district transfers, the transfers being made should not exceed 10% of total number of Secretaries working in the District. Shri M.P.S. Raghuwanshi, Senior Counsel appearing for some of the petitioners, referred to specific averment made in para 5.4 of W.P. No.22036/2025 that there are total 447 Gram Panchayat in District Bhind out of which total 64 transfers have been made by way of impugned order which has exceeded permissible limit as fixed under Clause 3 of circular, dated 22.05.2025. Likewise, referring to para 5.6 of W.P. No.22858/25 in District Morena, he submitted that there are total 445 Gram Panchayat out of which total 70 Secretaries have been transferred which again exceeds 10% limit.

10. Mr. D.P. Singh, learned Counsel for some of the petitioners relied upon order passed by coordinate Bench of this Court in the case of Kalyan Singh Kaurav vs. State of M.P. & ors. (W.P. No.5070/23) in support of the contention that the instructions issued vide circular, dated 21.05.2025 & 22.05.2025, are

17 WP-23207-2025 binding having been issued under statute. However, in the said case, this court has not decided any legal issue and has simply relegated the matter to the concerned authority for reconsideration. The court has referred in the said order, the judgment passed by Division Bench of this Court in the case of Gram Panchayat, Hardi vs. Anil Dixit & ors. reported in 2016(1) MPLJ 29 . However, this judgment also does not deal with the proposition being raised by counsel for petitioners.

11. The counsel for petitioners also relied upon Division Bench judgment of this Court in the case of Gram Panchayat, Jhadel vs. State of M.P. & ors. reported in (2012)11 MPCK 0073 (W.A. No.671/2012) . It was a case where the Division Bench held that transfer of Gram Panchayat is not permissible without placing the same before General Administration Committee. This judgment has been considered recently by the Division Bench in the case of Ramesh Bhabar (supra) and has upheld the power of Chief Executive Officer to transfer a Panchayat Secretary without approval from General Administration Committee. Thus, the judgment in the case of Gram Panchayat, Jhadel is also not an authority for the issue of policy being binding or not.

12. Clause 3 of circular, dated 22.05.2025, specifically provide that the intra-district transfers of Panchayat Secretary in a district should not exceed 10% of total strength of Panchayat Secretaries in the said district. Even if this clause is not mandatory and/or binding, there has to be some reason for departing from the said condition.

13. As submitted by Shri M.P.S. Raghuwanshi, averments have been made giving data of total number of Gram Panchayat in district Bhind and Morena in the aforesaid two writ petitions only. However, there is no document available on record in support of such a submission. There is no response of

18 WP-23207-2025 respondents available on record in rebuttal. Thus, no specific direction can be issued in this regard on the basis of only averments made in aforesaid two writ petitions.

14. Since, large number of transfers have been made, which if interfered with by passing any interim order, would paralyze the entire working of Gram Panchayats. Further, keeping these petitions pending without passing any interim order would also not serve the purpose of petitioners. Therefore, instead of keeping these petitions pending and asking the respondents to submit their response, it is proper to direct the competent authority to look into this aspect of the matter and pass suitable orders. This is also because, in case of transfers having exceeded 10% limit, it is for the competent authority only to decide as to who is required to be transferred and who is to be retained. Further, the transfer of one is dependent on transfer of other Secretary. Thus, this exercise is to be conducted by respondents alone.

15. In W.P. No.23685/25 (Kalyan Singh Bundela vs. State of M.P. & ors.), the petitioner is stated to be retiring in January' 2026. Therefore, the respondents are required to reconsider as to whether there is pressing exigency so as to disturb these petitioners at this fag end of their carrier. It is, therefore, directed that the petitioner shall make a representation in this regard to competent authority by 10.07.2025 and the competent authority shall decide the same within next 30 days. Till his representation is decided and if nobody else is posted at his place, the petitioner viz. Shri Kalyan Singh Bundela, be allowed to continue at his present place of posting.

16. Considering the aforesaid, these petitions are disposed of with the following directions:

i. the petitioners are granted liberty to raise their personal difficulties by

19 WP-23207-2025

way of making representation before the Collector of their respective district who shall consider and pass suitable speaking order thereon;

ii. the Collector of respective districts is directed to examine the transfer orders impugned in these writ petitions in view of Clause 3 of circular, dated 22.05.2025, and in case there is no pressing exigency found for exceeding 10% limit as fixed under Clause 3 of circular, dated 22.05.2025, he shall pass necessary orders in this regard;

iii. in W.P. No.23685/25 (Kalyan Singh Bundela vs. State of M.P. & ors.) where interim protection is being granted by way of this order, the petitioner shall communicate this order alongwith his representation by 10.07.2025 to the concerned Collector failing which the interim protection, granted by this court, shall cease to have its force. The interim protection granted shall continue till his representation is decided by the Collector;

iv. the interim order of status quo passed earlier in these petitions is vacated. The petitioners shall join at their transferred place without waiting for decision on their representation and/or decision as per direction no.ii above. However, their joining shall be subject to outcome of their representation or order passed as per direction no.ii;

v. the competent authority after considering the case(s) as per direction no.i & ii, if finds that the transfer of a Secretary is liable to be cancelled, it shall give an option to the concerned Secretary either to go back to its earlier posting or to remain at transferred place.

17. Petitions stand disposed of, accordingly.

(ASHISH SHROTI)

20 WP-23207-2025 JUDGE JPS/-

 
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