Thursday, 07, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Longjam Subhaschandra Singh vs The State Of Manipur Represented By The ...
2024 Latest Caselaw 151 Mani

Citation : 2024 Latest Caselaw 151 Mani
Judgement Date : 24 April, 2024

Manipur High Court

Longjam Subhaschandra Singh vs The State Of Manipur Represented By The ... on 24 April, 2024

Author: A. Guneshwar Sharma

Bench: A. Guneshwar Sharma

          Digitally signed by
JOHN      JOHN TELEN KOM

TELEN KOM Date: 2024.04.24
          13:23:14 +05'30'




                                              IN THE HIGH COURT OF MANIPUR
                                                               AT IMPHAL


                                                           WP(C)No.255 of 2024

                      Longjam Subhaschandra Singh, aged about 57 years, S/o (L), L. Mani Singh
                      of Wangkheimayum Leirak, Imphal East PO & PS Porompat, Imphal East
                      District Manipur.
                                                                                     ......Petitioner
                                                            - Versus -


                      1. The State of Manipur represented by the Chief Secretary (DP),
                           Government of Manipur, Secretariat, Babupara, PO & PS Imphal, Imphal
                           West District, Manipur-795001.
                      2. The Secretary, Skills Labour Employment and Entrepreneurship
                           Department, Government of Manipur, Secretariat, Babupara, PO & PS
                           Imphal, Imphal West District, Manipur-795001.
                      3. Yaiphaba Longjam, MCS, Joint Director of Craftsmen Training and
                           Deputy Director/ JNIMS Manipur, Porompat, PO & PS Porompat, Imphal
                           East District, Manipur-795005
                                                                                    .... Respondents

                                                                   With

                                                         MC(WP(C)) No.216 of 2024
                                                                  With
                                                         MC(WP(C)) No.233 of 2024
                                                                  With
                                                         MC(WP(C)) No.239 of 2024




              MC(WP(C)) Nos. 233 of 2024 & 239 of 2024                                      Page 1
                                        BEFORE
                     HON'BLE MR. JUSTICE A. GUNESHWAR SHARMA

          For the Petitioner                   :      Mr. HS Paonam, Sr. Adv.

          For the Respondents                  :      Mr. Lenin Hijam, AG & L. Anand, Adv.

          Date of Hearing                      :      17.04.2024.

          Date of Order                        :      24.04.2024


                                                       ORDER

(CAV)

[1] Heard Mr. HS Paonam, learned senior counsel assisted by Mr. A.

Arunkumar, learned counsel on behalf of the petitioner, Mr. Lenin Hijam, learned

AG assisted by Ms. Sharmila, learned counsel on behalf of State respondents/

applicants in MC(WP(C)) No.239 of 2024 and Mr. L. Anand, learned counsel along

with Mr. B. Kirankumar on behalf of respondent No.3/applicant in MC(WP(C))

No.233 of 2024.

[2] By the present applications being MC(WP(C)) No.233 of 2024 filed

by private respondent No.3 and MC(WP(C)) No.239 of 2024 filed by the State

respondents in the writ petition being WP(C) No.255 of 2024, the

respondents/applicants are raising the question of maintainability and locus of the

petitioner to file accompany writ petition being WP(C) No.255 of 2024 challenging

MC(WP(C)) Nos. 233 of 2024 & 239 of 2024 Page 2 the appointment of respondent No.3 as Joint Director (Training) on deputation in

the Directorate of Craftsman Training, Government of Manipur.

[3] By way of writ petition being WP(C) No.255 of 2024, the petitioner

has challenged the appointment of Private respondent No.3 as Joint Director

(Training), Directorate of Craftsmen Training, Manipur on deputation issued by

Joint Secretary(DP), Government of Manipur vide order dated 13.03.2024. By the

impugned order dated 13.03.2024, respondent No.3 has been appointed as Joint

Director(Training), Directorate of Craftsmen Training, Manipur on deputation for a

period of 3(three) years, or until further orders, in addition to his post as Deputy

Director(JNIMS) at no extra remuneration. Earlier the petitioner has also

challenged the appointment of respondent No.3 as Joint Director(Training)

Directorate of Craftsmen Training, Manipur on in-charge basis by way of writ

petition being WP(C) No.170 of 2024 and vide order dated 07.03.2024, this Court

stayed the impugned order dated 25.02.2024. It is stated that on 07.03.2024, Joint

Secretary (DP) Government of Manipur cancelled the order dated 25.02.2024

conferring in-charge Joint Director (Training), Directorate of Craftsmen Training,

Manipur to the respondent No.3 in compliance of the order dated 07.03.2024

passed by this Court in WP(C) No.170 of 2024 and subsequently, the impugned

order dated 13.03.2024 appointing the respondent No.3 as Joint Director (Training)

in the Directorate of Craftsmen, Manipur on deputation was issued.

MC(WP(C)) Nos. 233 of 2024 & 239 of 2024                                        Page 3
 [4]                 It is the case of the petitioner that he is the senior most Principal, ITI,

Manipur and as per the recruitment rules of Joint Director, (Training), the same is

promotion post from the post of Deputy Director of Training and the Principal, ITI

having three years of regular service in case of degree holders in Engineering in

Mechanical/Electrical/Automobiles Electronic/Computer Engineering and 8(eight)

years for Diploma holders, failing which by deputation from State or Central holding

analogous post and failing which by direct recruitment.

[5] It is submitted that in case of eligible candidates are not available for

promotion as per recruitment rules, the senior most in the feeder cadre has to be

appointed on in-charge basis in terms of the Office Memorandum dated

03.10.2020 issued by DP, Government of Manipur. It is also stated that the present

impugned order dated 13.03.2024 has been issued in order to frustrate the ad-

interim stay order dated 07.03.2023 passed by this Court in WP(C) No.170 of 2024

whereby the appointment of the private respondent No.3 as in-charge Joint

Director (Training) was suspended. It is prayed that the impugned order be set

aside. The State respondents have filed MC(WP(C)) No.239 of 2024 and private

respondent has also filed MC(WP(C)) No.233 of 2024 raising the maintainability of

the writ petition at the instance of the petitioner herein, mainly on the ground that

the petitioner is not eligible for promotion to the post of Joint Director. It is pointed

out that as per para 5 of the writ petition, the petitioner will be eligible for promotion

MC(WP(C)) Nos. 233 of 2024 & 239 of 2024 Page 4 to the post of Joint Director(Training) in the Directorate of Craftsmen Training in

the year 2026 and also the Office Memorandum dated 03.10.2020 issued by the

State Government of Manipur for appointment on in-charge basis will not be

applicable, as the State Government has resorted to the metod of appointment on

deputation as provided in the recruitment rules for Joint Director. In the Directorate

of Craftsmen Training Manipur(Joint Director of Training) Rules,1999, it is stated

in column 10 of the MPS Form No.8 that the appointment to Joint Director will be

by promotion failing which by deputation, failing both by direct recruitment.

[6] The private respondent No.3 has also raised the same objection on

maintainability of the writ petition as the petitioner is not eligible for promotion and

he is not an aggrieved person so as to entitle to challenge the appointment of the

private respondent No.3. It is also stated that the petitioner has wrongly averred in

para 11 of the writ petition that respondent No.3 is not having engineering degree.

It is stated that respondent No.3 is B.Tech in Electronic and Communication

Engineering from Pondicherry University and hence, the averment of the petitioner

regarding non-possession of Bachelor degree in engineering is wrong and

misleading. It is stated that for concealing and misleading, the writ petition ought

to be dismissed on this point alone.

[7] Mr. Lenin Hijam, learned AG has raised the question of

maintainability of the writ petition and submits that this Court ought to decide this

MC(WP(C)) Nos. 233 of 2024 & 239 of 2024 Page 5 question first before considering on merit of the case including the prayer for

interim relief. Learned AG relies upon the decision of Hon'ble Supreme Court in

the case reported as (i) S. Narahari Vs. S.R. Kumar reported in (2023) 7 SCC

740 at para 22 & 23, (ii) (2000) 10 SCC 253 and (iii) Union of India Vs. Ranbir

Singh Rathaur reported in (2006) 11 SCC 696 at para 42, wherein it was held that

the issue of maintainability of the petition has to be decided first before going into

the merit of the case. It is, therefore, prayed that before going into the merit of the

case, the question on the maintainability raised by the respondents has to be

considered and decided and only when the same is rejected, the matter can be

considered on merit.

[8] Mr. Lenin Hijam, learned AG draws the attention of this Court to the

recruitment rules for the post of Joint Director (Training), Craft that the appointment

of Joint Director is by promotion, failing which by deputation, and failing which by

direct recruitment. The eligibility criteria for promotion is 3(three) years of regular

service in case of degree holders and 8(eight) years in case of diploma holders in

the engineering trades as enumerated in the rules.

[9] Learned AG has pointed out that admittedly, the petitioner who is a

diploma holder, is not yet qualified for appointment to the post of Joint Director and

he will be eligible in the year 2026. In the circumstances, the State Government

has resorted to the deputation clause as stipulated by the recruitment rules. It is

MC(WP(C)) Nos. 233 of 2024 & 239 of 2024 Page 6 further highlighted that since the petitioner is not eligible for appointment to the

post of Joint Director, Training, he being not aggrieved persons, has no locus to

challenge the appointment of respondent No.3 as Joint Director(Training) on

deputation as prescribed by the rules.

[10] Mr. Lenin Hijam, learned GA referred to (2006) 11 SCC 731 holding

that writ of certiorari challenging the appointment of a person to a post will be

maintainable at the behest of eligible persons only. In the present case, the

petitioner is admittedly not eligible for promotion to the post of Joint

Director(Training) and as such he has no locus to challenge the appointment of

respondent No.3 as Joint director(Training) on deputation as per rules.

[11] Learned AG hasfurther relied upon the judgement & order of Union

of India Vs. Arulmozhi Iniarasu reported as (2011) 7 SCC 397 at para 26 to the

effect that writ of mandamus is maintainable only when there is legal right in favour

of the writ petitioner and the corresponding legal obligation on the State.

[12] Mr. Lenin Hijam, learned AG has referred to a decision of Division

Court of this Cour vide judgement and order dated 30.10.2023 in WP(C)No.917 of

2017 etc. etc. titled Shahid Mohammad Shah Vs. State of Manipur & others

whereby in para 26 where it was held referring to the case of Umakant Saran Vs.

State of Bihar:(1973) 1 SCC 485 that a person who is not eligible for consideration

MC(WP(C)) Nos. 233 of 2024 & 239 of 2024 Page 7 of appointment at the relevant point of time has no right to question the

appointments made under the rule, since he was not an aggrieved person and

accordingly, the writ petition was dismissed as not maintainable. It is pointed out

that the judgment of the Division Bench by authored by me (Justice A. Guneshwar

Sharma). It is stated that the decision of the Division Bench on the same point is

binding on Single Bench of this Court. Regarding this point, learned Advocate

General cites the decision of a constitution bench of the Hon'ble Supreme Court in

the case of Chandra Prakash Vs. State of UP:(2002)4 SCC 234 at para 22 that

the doctrine of binding is utmost importance in the administration of justice and

pronouncement by a division bench is binding on a division bench of the same or

similar number of Judges. Finally, it is also pointed that Office Memorandum dated

03.10.2020 for appointment on in-charge basis will not applicable in the present

case, as per para 4(i) of the OM stipulates that resort to appointment on in-charge

basis will be made only when eligible persons as per recruitment rules are not

available. It is clarified that in the present case, the methods of appointment as per

RR is not exhausted and deputation is one of the method provided in the RR and

hence, the OM dated 03.10.2020 as referred by the petitioner will not be applicable

in the present case. It is prayed that the writ petition be dismissed as not

maintainable, as the petitioner has no locus to challenge the appointment of

MC(WP(C)) Nos. 233 of 2024 & 239 of 2024 Page 8 respondent No.3 as Joint Director(Training) Directorate of Craftsmen Training,

Manipur on deputation.

[13] Mr. L. Anand, learned counsel appearing for respondent No.3 has

adopted the submissions of learned Advocate General. It is further reiterated that

the petitioner is not an aggrieved party, as he is not eligible for promotion to the

post of Joint Director and in the circumstances, he cannot file the present writ

petition challenging the appointment of respondent No.3. Learned counsel for

respondent No.3 has referred to a decision of Hon'ble Supreme Court in the case

reported as AIR 1976 SC 578 at para 12 & 47 which stipulates that only aggrieved

person has a locus to file a writ in the nature of certiorari. Since the petitioner has

not suffered any legal wrong, he is not an aggrieved person. It is pointed out that

in the present case, the petitioner will be eligible for promotion in the year 2026

only and as such he is not an aggrieved persons in the appointment of respondent

No.3 as Joint Director(Training) on deputation as per rules.

[14] Learned counsel for respondent No.3 has also relied upon a decision

reported in (1973) 1 SCC 485 at para 15 that ineligible person has no locus to

challenge the appointment. Reference is also made to a decision of the Hon'ble

Supreme Court vide judgement dated 29.01.2020 in Civil Appeal No.802 of 2020

title Shripal Bhati Vs. State of UP: (2020) 12 SCC 87 @ Para 26 wherein it is

stated that the challenge to the appointment and absorption of the respondent was

MC(WP(C)) Nos. 233 of 2024 & 239 of 2024 Page 9 dismissed as the petitioners were not eligible for promotion at the relevant time

and hence they had no locus to challenge the appointment. It is also stated that

the petitioner herein cannot ask for in-charge appointment as a right, when

recruitment rules provide for appointment by deputation and direct recruitment

when none is available for promotion. In the present case, none is available for

consideration for promotion and as such resort to appointment by deputation is

rightly made by the State respondents. It is prayed that writ petition may be

dismissed on the ground of maintainability.

[15] Mr. H. S. Paonam, learned senior counsel for the petitioner submits

that the impugned order is nothing but a devise to frustrate the interim order dated

07.03.2024 passed by this Court in the pending WP(C) No.170 of 2024 whereby

the petitioner herein has challenged the appointment of respondent No.3 as Joint

Director(Training) Directorate of Craftsmen Training, Manipur on in-charge basis.

It is stated that with ulterior motive, the earlier in-charge appointment of the

respondent No.3 to the post of Joint Director(Training) was cancelled on

07.03.2024 on the same day that this Court stayed the earlier impugned order

dated 25.02.2024. Thereafter, the State respondents issued the present impugned

order dated 13.03.2024 appointing the respondent No.3 herein again as Joint

Director (Training) on deputation basis in addition to his normal duties without any

extra remuneration.

MC(WP(C)) Nos. 233 of 2024 & 239 of 2024                                       Page 10
 [16]                Learned senior counsel for the petitioner draws the attention of this

Court to the word "in addition to his existing post as Deputy Director (JNIMS) at no

extra remuneration" in the order dated 13.03.2024 and has submitted that this

shows that the second impugned order is also an appointment order on in-charge

basis. He has referred to an Office Memorandum dated 16.08.2021 issued by

Department of Personnel Government of Manipur regarding the Deputation. It is

stated that deputation will be outside the normal field of deployment and the

borrowing authority shall pay leave salary and the pensionary contribution/NPS as

determined by the Accountant General of Manipur. It is pointed out that if a person

is appointed on deputation, the salary has to be paid by the borrowing authority.

[17] Mr. H. S. Paonam, learned senior counsel has clarified that in the

impugned order dated 13.03.2024, it is stated that respondent No.3 who is on

deputation as Deputy Director(JNIMS) is again appointed as Joint

Director(Training) Directorate of Craftsmen on deputation in addition to his normal

duties at no extra remuneration. This means that respondent No.3 will not be

drawing any salary from the Directorate of Craftsmen Training Manipur and he will

be drawing salary from JNIMS where he is presently working as Deputy Director

(JNIMS) on deputation.

[18] It is also referred to another Office Memorandum dated 17.06.2010

issued by DOPT, Government of India that there shall be 'cooling off' period of

MC(WP(C)) Nos. 233 of 2024 & 239 of 2024 Page 11 3(three) years after deputation and also para 8.4 of Appendix 5 of FR & SR

stipulating similarly that there should be a cooling period of 3(three) after a

completion of every deputation. It is submitted that in the present case, there is no

cooling period as required. It is pointed out that for deputation no advertisement

has been issued as done for other department and the respondent No.3 is hand-

picked by the respondents without following the norms.

[19] Learned senior counsel for the petitioner draws the attention of this

Court to the recruitment rules for Joint Director wherein it has been prescribed that

deputation is from officers of the Central Government or State Government holding

analogous post.

[20] As per recruitment rules, the qualification as per column 7 of the RR

is degree or diploma in Mechanical/Electrical/Automobiles Electronic/Computer

Engineering from recognized institute. Respondent No.3 herein is holding a cadre

post of MCS Grade-II. It is submitted that MCS Grade-II is not a cadre post for the

Joint Director(Training) Craftsmen and they are not analogous. The essential

qualification for MCS Grade-II is degree in any field, whereas for the post of Joint

Director, it is degree/diploma in engineering as specified by rules as mentioned

above. Respondent No.3 having B.Tech in Electronic and Communication

Engineering, cannot be termed as a person holding analogous post.

MC(WP(C)) Nos. 233 of 2024 & 239 of 2024                                         Page 12
 [21]                It is submitted that the respondent No.3 holding a post not analogous

with the post of Joint Director, is not eligible for appointment on deputation. It is

further stated that the grade pay of Joint Director (Training) is Rs.6600/- whereas

that of MCS Grade-II officer is Rs.5400/-. It is submitted that respondent No.3 who

is holding an inferior post, cannot be considered for appointment on deputation to

the post of Joint Director (Training), Directorate of Craftsmen, Manipur.

[22] On behalf of the petitioner, reliance is placed on the decision of

Hon'ble Supreme Court in the cases of (i) State of Punjab Vs. Inder Singh: (1997)

8 SCC 372 where it is held that: "Concept of "deputation" is well understood in

service law and has a recognized meaning. ".Deputation" has a different

connotation in service law. The dictionary meaning of the word "deputation" is of

no help. In simple words, "deputation" means service outside the cadre or outside

the parent department. Deputation is deputing or transferring an employee to a

post outside his cadre, that is to say, to another department on a temporary basis.

After the expiry period of deputation, the employee has to come back to his parent

department to occupy the same position unless in the meanwhile he has earned

promotion in his parent department as per the recruitment rules. Whether the

transfer is outside the normal field of deployment or not is decided by the authority

which controls the service or post from which the employee is transferred. There

can be no deputation without the consent of the person so deputed and he would,

MC(WP(C)) Nos. 233 of 2024 & 239 of 2024 Page 13 therefore, know his rights and privileges in the deputation post..."(para 18)" (ii)

Indu Shekhar Singh VS. State of UP: (2006) 8 SCC 129 it is held that

"..Difference between 'Transfer' and 'Deputation' where deputation from

organization constituted under statue to another organization constituted under

different statute, the plea of deputationist that should be regarded as appointment

of transfer cannot be accepted.." (para 21 & 39), (iii) Ashok Kumar Ratilal Patel

Vs. Union of India: (2012)7 SCC 757 it is held that "Difference between

appointment on deputation and appointment of transfer.."(para 13-17) (iv) Union

of India Vs R. Thiyagarajan: (2020) 5 SCC 201 it is held that "..Determination as

regards to the appointment as in the nature of deputation or otherwise.."(para 15&

16) (v) Union of India Vs. Raj Grow Inpex LLp: AIR 2021 SC 2993 it is held that

"..Proprietaries of seeking leave of the Court for issuing any new order on an issue

which has already seized by the Court.."(para 54.1) (vi) Kusheshwar Prasad

Singh Vs. State of Bihar: (2007) 11 SCC 447 it is held that "... A wrongdoer

ought not to permitted to make a profit out of his own wrong..."(Para 16) (vii) Zenith

Mataplast Pvt. Ltd. Vs. State of Maharashtra: (2009)10 SCC 388 " when an

interim order required to be passed' at para No.29 & 30) and (viii) Deoraj Vs. State

of Maharastra: (2004) 4 SCC 697 "...discretion for passing interim order.."(para

12).

MC(WP(C)) Nos. 233 of 2024 & 239 of 2024                                    Page 14
 [23]                Learned senior counsel also relied upon the decision of Hon'ble

Supreme Court in V.N. Meenakshi Vs. Union of India: 1998 Legal Eagle (SC)

790 it is held that

"Respondent No. 5 was holding a substantive post in the office of the

Comptroller and Auditor General of India as Junior Accounts Officer. He

was brought on deputation to the Border Security Force. He was absorbed

in the organization of Border Security Force as Joint Assistant Director.

Appellant is an employee under the Border Security Force. The

absorption of respondent No. 5 in the post of Joint Assistant Director was

challenged by the appellant before the Central Administrative Tribunal,

inter alia, on the ground that according to the Rules in force, respondent

No. 5 could not have been so absorbed. The Tribunal, by the impugned

judgment and order, came to hold that the post which respondent No.5

was holding in parent organization is an analogous post to the post of

Joint Assistant Director and therefore, there was no illegality in the

absorption of said respondent No. 5 as Joint Assistant Director. From the

relevant Rules in force, at the point of time, it is clear that unless the two

posts are analogous posts, it is not possible for absorption of officer from

another organization. Looking at the duties of the two different posts in

question, the scale of pay which the post carries as well as the category

to which the two posts belong, it is difficult for us to sustain the conclusion

MC(WP(C)) Nos. 233 of 2024 & 239 of 2024 Page 15 of the Tribunal that respondent No. 5 was holding as analogous post in

the parent organization. The Tribunal having committed error in holding

that respondent no. 5 was holding an analogous post in the parent

organization, the ultimate decision gets vitiated. Having examined the

relevant criteria of the two posts in question with which we are concerned,

we are of the considered opinion that respondent No. 5 on the date of his

absorption as Joint Assistant Director in the Border Security Force was

not holding an analogous post under the Comptroller and Auditor General

of India and therefore, he was not entitled to be absorbed permanently in

the Border Security Force. The said absorption, therefore, is vitiated and

must be set aside. We accordingly set aside the order of absorption of

respondent No. 5 as Joint Assistant Director under Border Security Force.

The impugned order of the Tribunal is accordingly quashed. Since the

appellant claimed to be otherwise entitled for promotion to the post of Joint

Assistant Director but in the meantime has retired on superannuation his

case may be considered for promotion to the post of Joint Assistant

Director in accordance with law and if ultimately she is promoted to the

post of Joint Assistant Director then he would be entitled to the

consequential enhancement in retiral benefits but will not be entitled to

any arrear of salary on that score. Appeal is accordingly allowed but there

will be no order as to costs.

Appeal allowed."

MC(WP(C)) Nos. 233 of 2024 & 239 of 2024                                                  Page 16
 [24]                This Court has perused the materials on record, the case laws

referred herein and considered the oral submissions made by the parties in details.

[25] The point to be decided herein is regarding the maintainability of the

writ petition filed by the petitioner challenging the appointment of the respondent

No.3 as Joint Director (Training), Directorate of Craftsmen, Manipur on deputation.

The plea raised by the respondents is lack of locus on the part of the petitioner,

since he is not eligible for promotion to the said post and deputation is one of the

methods provided by the rules.

[26] Admittedly, the petitioner is not eligible at the moment for promotion

to the post of Joint Director (Training), Directorate of Craftsmen, Manipur, since he

is yet to acquire 8 years of regular service in the feeder cadre of Deputy Director

and Principal ITI. Earlier, on 25.02.2024 the respondent No.3 was appointed as

Joint Director (Training), Directorate of Craftsmen, Manipur on in-charge basis and

same was challenged by the petitioner herein by way of writ petition being WP(C)

No. 170 of 2024 and vide order dated 07.03.2024 this Court stayed that order. On

the same day, ie, on 07.03.2024, the earlier order dated 25.02.2024 was cancelled

purportedly in compliance of the order dated 07.03.2024. Subsequently, the

present impugned order dated 13.04.2024 was issued in favour of the respondent

No.3 appointing him as Joint Director (Training), Directorate of Craftsmen, Manipur

on deputation in addition to his duty as Deputy Director (JNIMS) on deputation at

MC(WP(C)) Nos. 233 of 2024 & 239 of 2024 Page 17 no extra remuneration. It is the case of the respondents that as none is eligible for

promotion, resort has been made to appointment by deputation as prescribed by

rules and the petitioner who is ineligible for promotion, has no locus to challenge

the appointment of the respondent No.3 on deputation. In view of the case laws

cited above, it has been urged to dismiss the writ petition summarily on the

question of lack of locus at threshold. The petitioner is alleging that the second

impugned order is also an appointment on in-charge basis in disguise and he has

locus.

[27] This Court thinks it appropriate to first examine as to whether the

nature of impugned order is an appointment by deputation or actually on in-charge

basis.

[28] It is settled proposition of law that deputation connotes a posting

outside the cadre posts of the service. It may be within the same State and/or to

other States and Centre. It will be fruitful to refer to the OM dated 16.08.2021

issued by the Govt. of Manipur with regard to deputation. It states that 'deputation'

is posting by way of transfer outside normal field of deployment and the borrowing

authority shall pay leave, salary and pension and pension contributions/NPS.

[29] The test whether an appointment is on deputation or not, is to

examine the substance of such appointment and not by the name or terminology

MC(WP(C)) Nos. 233 of 2024 & 239 of 2024 Page 18 alone used in the order. It will be relevant to refer to the following decisions of the

Hon'ble Apex Court.

[30] In the case of State of Kerala v. James Varghese: (2022) 9 SCC

593, Hon'ble Supreme Court discussed the importance of the substance of the

enactment while considering its validity and not the name alone. It is held as below:

72. It could thus be seen that the Constitution Bench has held in Kesoram Industries case8 that when the legislative competence of a State Legislature is questioned on the ground that it encroaches upon the legislative competence of Parliament, since some entries are bound to be overlapping, in such a situation, the doctrine of pith and substance has to be applied to determine as to which entry does a given piece of legislation relate to. Once it is so determined, any incidental trenching on the field reserved to the other legislature is of no consequence. The court has to look at the substance of the matter. The true character of the legislation has to be ascertained. Regard must be had to the enactment as a whole, to its main objects and to the scope and effect of its provisions. It has been held that incidental and superficial encroachments are to be disregarded. It has been held that the predominance of the Union List would not prevent the State Legislature from dealing with any matter within List II, though it may incidentally affect any item in List I.

8. State of W.B. v. Kesoram Industries Ltd., (2004) 10 SCC 201

[31] In the case of Municipal Council, Kota v. Delhi Cloth & General

Mills Co. Ltd.: (2001) 3 SCC 654, Hon'ble Apex Court has emphasised the

importance of substance of the enactment and not the term used while considering

the vires of a taxation statute. It is held as below :

18. We affirm the statement of law thus made above to be correct and in our view it is not the nomenclature used or chosen to christen the levy

MC(WP(C)) Nos. 233 of 2024 & 239 of 2024 Page 19 that is really relevant or determinative of the real character or the nature of the levy, for the purpose of adjudging a challenge to the competency or the power and authority to legislate or impose a levy. What really has to be seen is the pith and substance or the real nature and character of the levy which has to be adjudged, with reference to the charge, viz., the taxable event and the incidence of the levy. We are convinced on the indisputable facts on record that the levy sought to be imposed and recovered as "Dharmada" being only on the goods brought within the municipal limits of Kota for consumption, use or sale therein the same in truth, reality and substance is only an "octroi" for the purpose of carrying out the several public charitable objects statutorily enjoined upon the Municipal Board and enumerated in Sections 98 and 99 and those undertaken pursuant to the stipulations contained in Sections 101 and 102 of the Act. The mere fact that it is called by a different name (all the more so when the word "octroi" itself is not found used in Entry 52 List II of the Seventh Schedule) for historical reason and administrative needs or exigencies by the draftsmen of the notification does not in any manner either undermine the nature and character of the levy or render it any the less a levy envisaged under Entry 52 List II of the Seventh Schedule. The various charitable objects and ameliorative schemes and projects for which the taxes realised under the classified head of Dharmada are claimed to be spent cannot as the provisions of the Act stand enacted be said to be either unauthorised or without the sanction of law. That, apart, the irregularity or illegality, if any involved in spending the sum after collection cannot have any impact on or adversely affect, the otherwise competency of the authority concerned to impose a levy, well within its legislative competence and further not shown to be violative of any provisions of the Constitution of India. Neither the High Court has gone into any such question of illegality in the matter of spending the tax realised nor are there any materials on record placed before us to substantiate any such claim by the respondent Companies in this regard.

[32] From the above case laws, it is clear that what is important for

consideration is the nature and substance of the matter and not the nomenclature

alone. For example, a partnership firm may be given name of M/s ABC Co. Ltd and

MC(WP(C)) Nos. 233 of 2024 & 239 of 2024 Page 20 this alone will not ipso facto become a company, unless it has every character of

being a private limited company under the relevant statute.

[33] From a bare perusal of OM dated 16.08.2021 as noted in para 28

above, deputation means posting outside cadre posts and the person on

deputation shall draw salary from the borrowing department. In the present case,

the petitioner will draw salary from JNIMS where he is still under deputation. The

words "in addition to his existing post as Deputy Director (JNIMS) at no extra

remuneration" in the impugned order dated 13.03.2024 are very important and

these will indicate the true character of the nature of assignment given to the

respondent No.3. These words 'in addition to existing post at no extra

renumeration' would indicate that the impugned order is nothing but an in-charge

appointment of the respondent No.3 to the post of Joint Director (Training) and

mere mentioned of the word 'deputation' alone will not make it a deputation. The

essence of deputation as per OM dated 16.08.2021 is lacking. Accordingly, it is

held that the second impugned order dated 13.04.2024 is nothing but an

appointment on in-charge basis.

[34] Since the impugned order dated 13.04.024 of the respondent No.3

is in fact an appointment on in-charge basis, the petitioner who is the allegedly

seniormost Principal ITI (a feeder cadre for Joint Director), has a right to be

considered for appointment on in-charge basis in terms of the Office Memorandum

MC(WP(C)) Nos. 233 of 2024 & 239 of 2024 Page 21 dated 03.10.2020 issued by Govt. of Manipur for regulating in-charge appointment.

In such circumstances, the petitioner cannot be treated to be a person without any

locus. The ratio of the cases cited by the respondents will not be applicable to the

facts of the present case. In those cases, the appointments were made on regular

basis and the ineligible petitioners were held without any locus.

[35] Accordingly, it is held that the impugned order is basically an

appointment on in-charge basis painted as deputation and hence, the petitioner

has locus in terms of OM dated 03.10.2020. The applications being MC(WP(C))

Nos. 233 of 2024 & 239 of 2024 are rejected and disposed of. No cost.

[36] List WP(C) No. 255 of 2024 and MC(WP(C)) No. 216 of 2024 on

26.04.2024 for further proceedings.





                                                             JUDGE

                              FR/NFR
                              John Kom




MC(WP(C)) Nos. 233 of 2024 & 239 of 2024                                    Page 22
 

 
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 : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter