Citation : 2024 Latest Caselaw 46 Mani
Judgement Date : 12 February, 2024
LAIREN Digitally signed 1
by
MAYUM LAIRENMAYUM
INDRAJE INDRAJEET
SINGH
Item Nos. 52 & 53
IN THE HIGH COURT OF MANIPUR
ET Date:
2024.02.14
AT IMPHAL
SINGH 11:51:27 +05'30'
WA No. 58 of 2019
State of Manipur & anr.
Appellants
Vs.
R.K. Kokngangsana Singh & 27 ors.
Respondents
With
WA No. 59 of 2019
State of Manipur & anr.
Appellants
Vs.
Konjengbam Bankim Singh & 2 ors.
Respondents
BEFORE
HON'BLE THE CHIEF JUSTICE MR. SIDDHARTH MRIDUL
HON'BLE MRS. JUSTICE GOLMEI GAIPHULSHILLU KABUI
12.02.2024
Siddharth Mridul, C.J.:
Mr. M. Devananda, learned Addl. A.G., appears on behalf of the State
of Manipur; and Mr. Kh. Tarunkumar, learned senior counsel, appears on behalf of
the respondents.
The short legal question that remains for determination in the present
writ appeal is whether the learned Single Judge was justified in law in directing the
State of Manipur to supply vacancies for posts for which vacancies had not arisen
and beyond the number of posts advertised by them.
Learned senior counsel appearing on behalf of the parties, state that
in view of the decision of the Hon'ble Supreme Court in Anurag Kumar Singh &
ors. Vrs. State of Uttarakhand & ors., reported as (2016) 9 SCC 426, the
above issue of law is no longer res-integra.
The Hon'ble Supreme Court in this decision and in particular,
paragraph 17 thereof; [it is urged by learned counsel] clearly held that selection
pursuant to an advertisement should be confined only to the posts advertised.
In view of the foregoing, the directions issued by the learned Single
Judge in the impugned judgment are modified to the extent that the Government
is directed to declare the result of 12(twelve) posts that were advertised; with the
further liberty to supply the vacancies that have arisen subsequent to the issuance
of the subject advertisement for the 12(twelve) posts.
The above directions have been issued with the consent of the learned
senior counsel appearing on behalf of the parties.
No further relief is prayed for.
With the above directions, these writ appeals are allowed in part and
disposed of.
JUDGE CHIEF JUSTICE Indrajeet
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!