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

Santosh Kanungo vs The State Of Madhya Pradesh
2026 Latest Caselaw 262 MP

Citation : 2026 Latest Caselaw 262 MP
Judgement Date : 12 January, 2026

[Cites 3, Cited by 0]

Madhya Pradesh High Court

Santosh Kanungo vs The State Of Madhya Pradesh on 12 January, 2026

                          NEUTRAL CITATION NO. 2026:MPHC-IND:937
                                      NEUTRAL CITATION NO. 2025:MPHC-IND:33970



                                    11                               W.P.
                                                                      W.P.No.12490/2021
                                                                           No.43709/2025


                              IN THE HIGH COURT OF MADHYA PRADESH

                                                            AT INDORE

                                                                   BEFORE

                                    HON'BLE SHRI JUSTICE JAI KUMAR PILLAI

                                              WRIT PETITION No.12490 of 2021

                                                       SANTOSH KANUNGO

                                                                   Versus

                                 THE STATE OF MADHYA PRADESH AND OTHERS

                           ---------------------------------------------------------------------------------

                                                              Appearance:


                                Shri L.C. Patne - Advocate for the petitioner.

                                Shri Bhuwan Deshmukh - GA for respondents/State


                                                       Reserved on : 10/12/2025

                                                          Post on :12/01/2026

                                 ----------------------------------------------------------------------------

                                                                   ORDER

The petitioner has invoked the extraordinary jurisdiction of

NEUTRAL CITATION NO. 2026:MPHC-IND:937

this Court under Article 226 of the Constitution of India seeking issuance of a writ of certiorari for quashing the order dated 15/02/2018 passed by Respondent No.2, whereby his claim for absorption on the post of Gram Sahayak / Panchayat Coordination Officer has been rejected, and further seeking a writ of mandamus directing the respondents to absorb him in Government service from the date of his initial appointment with all consequential and monetary benefits.

2. The petitioner was appointed as Assistant Secretary in Gram Panchayat Andad, District Khargone, pursuant to dated 06.05.1995 passed by the Gram Panchayat.

3. The petitioner places reliance upon various Government circulars, particularly circular dated 22/08/1994, and upon judgments passed by this Court in the cases of Govind Sharma, Manohar Khede, Brijendra Kumar Shrivastava, Rajendra Singh Jadon, and other similarly situated persons, contending that he is identically placed and entitled to absorption in Government service on the post of Gram Sahayak from the date of his initial appointment.

NEUTRAL CITATION NO. 2026:MPHC-IND:937

4. It is further the case of the petitioner that despite repeated directions issued by this Court in earlier rounds of litigation to consider his claim, the respondents have rejected his claim by passing the impugned order dated 15/02/2018, which according to him is arbitrary, discriminatory and violative of Articles 14 and 16 of the Constitution of India.

5. Learned counsel for the petitioner submits that the petitioner fulfills all eligibility conditions prescribed under the circular dated 22/08/1994. It is argued that the Deputy Director was the competent authority at the relevant time to approve the appointment of Assistant Secretary and therefore the respondents cannot now turn around and dispute the validity of the petitioner's appointment.

6. It is further submitted that several similarly situated persons appointed after 22/08/1994 and prior to 12/09/1995 have been absorbed in Government service from the date of their initial appointment pursuant to orders passed by this Court, which have attained finality up to the Hon'ble Supreme Court. Denial of similar relief to the petitioner amounts to hostile discrimination. It is also contended that the respondents have failed to act as a model

NEUTRAL CITATION NO. 2026:MPHC-IND:937

employer and have compelled the petitioner to indulge in repeated rounds of litigation, thereby violating settled principles of service jurisprudence.

7. Per contra, learned Government Advocate has opposed the writ petition by placing heavy reliance upon the detailed reply filed by the respondents. It is submitted that the appointment of the petitioner was made by the Gram Panchayat without the approval of the Collector, who alone was the competent authority under Section 69(1) of the Madhya Pradesh Panchayat Raj Avam Gram Swaraj Adhiniyam, 1993. The approval granted by the Deputy Director was without jurisdiction and is inconsequential in law.

8. It is further submitted that Government Circular dated 07/09/1979 categorically prohibited any fresh appointment of Panchayat Secretary/Part-time Secretary/Assistant Secretary. Therefore, the petitioner's appointment itself was illegal and contrary to Government policy, and no right of absorption can flow from such an appointment.

9. The respondents have further contended that Panchayat service and Government service are entirely distinct services

NEUTRAL CITATION NO. 2026:MPHC-IND:937

governed by separate statutory rules. An employee appointed in Panchayat service cannot claim absorption in Government service as a matter of right, especially when his appointment itself was not in accordance with law.

10. It is also argued that the circular dated 22/08/1994 clearly stipulates that Government service of absorbed Assistant Secretaries shall commence only from the date of absorption and not from the date of initial appointment. Prior to absorption, such employees remain employees of an autonomous Panchayat body and cannot be treated as Government servants for any purpose.

11. With regard to the cases of Manohar Khede and Brijendra Kumar Shrivastava, it is submitted that those absorptions were granted only in compliance with specific court orders passed in contempt proceedings due to failure of the respondents to distinguish facts at the relevant time. Those cases were treated as exceptional and were expressly declared not to be treated as precedents.

12. Heard both parties at length and examined the entire record available.

NEUTRAL CITATION NO. 2026:MPHC-IND:937

13. This Court is of the considered opinion that the Section 69(1) of the Madhya Pradesh Panchayat Raj Avam Gram Swaraj Adhiniyam, 1993 vests the power of appointment and approval of the Secretary of a Gram Panchayat exclusively with the State Government or the prescribed authority, i.e., the Collector. The provision does not contemplate approval by the Deputy Director. In the present case, it is undisputed that the petitioner's appointment was never approved by the Collector. An approval granted by an authority lacking jurisdiction cannot validate an otherwise unauthorized appointment. Therefore, the very foundation of the petitioner's claim is legally fragile.

14. The Government Circular dated 07/09/1979 imposed a complete prohibition on fresh appointments of Panchayat Secretaries and Part-time Secretaries. Any appointment made in violation of such a binding policy cannot confer any vested or accrued right. The circular dated 22/08/1994, relied upon by the petitioner, was issued to regulate the process of absorption subject to strict conditions. One of the fundamental conditions clearly provides that Government service shall be counted only from the date of absorption. The circular nowhere envisages retrospective absorption from the date of initial appointment in Panchayat

NEUTRAL CITATION NO. 2026:MPHC-IND:937

service.

15. The law is well settled that Panchayat employees are not Government servants. Panchayat institutions are autonomous bodies and their employees are governed by separate recruitment and service rules. Merely because a Panchayat employee performs public functions does not make him a Government servant. The petitioner continued to work in Panchayat service, drew salary from Panchayat funds and was governed by Panchayat Rules. Therefore, the claim that he should be deemed a Government servant from the date of initial appointment is legally unsustainable.

16. The petitioner's plea of parity with Manohar Khede and Brijendra Kumar Shrivastava cannot be accepted. The respondents have convincingly demonstrated that absorption in those cases was not granted under any general policy but was a consequence of judicial directions issued in peculiar factual circumstances, including contempt proceedings. It is a settled principle that Article 14 of the Constitution of India does not permit perpetuation of an illegality. A benefit wrongly or exceptionally granted to someone cannot be claimed by others as a matter of right.

NEUTRAL CITATION NO. 2026:MPHC-IND:937

17. The impugned order dated 15/02/2018 reflects due application of mind. The respondents have considered the petitioner's claim in the light of statutory provisions, Government circulars and judicial precedents. The reasons assigned in the impugned order are cogent, rational and legally sustainable. This Court does not find any element of arbitrariness, malice or violation of constitutional principles warranting interference under Article 226 of the Constitution of India.

18. For the reasons stated hereinabove, this Court is of the firm opinion that the petitioner has failed to establish any legal or constitutional right for absorption in Government service from the date of his initial appointment. The writ petition is based on an erroneous understanding of law and misplaced reliance on isolated judicial orders.

19. This Court also finds substance in the submission of the respondents that the petitioner has not challenged the Government Circular dated 22/08/1994, which forms the very basis of his claim for absorption. The relief sought by the petitioner is founded upon the said circular, yet its validity has neither been questioned nor assailed in the present writ petition. It is a settled principle of law

NEUTRAL CITATION NO. 2026:MPHC-IND:937

that without challenging the parent policy or circular, no relief contrary to or beyond its express terms can be granted. In the absence of any challenge to the circular dated 22/08/1994, the writ petition, seeking benefits allegedly flowing therefrom, is not maintainable and is liable to be dismissed on this ground alone.

20. Accordingly, the writ petition is dismissed, being devoid of merit.

21. Pending applications shall be disposed off accordingly.

(Jai Kumar Pillai) Judge hk/

 
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