Saturday, 16, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Indira Sarangthem vs Athokpam Herojit Singh & 2 Ors
2025 Latest Caselaw 412 Mani

Citation : 2025 Latest Caselaw 412 Mani
Judgement Date : 16 June, 2025

Manipur High Court

Indira Sarangthem vs Athokpam Herojit Singh & 2 Ors on 16 June, 2025

Author: A. Guneshwar Sharma
Bench: A. Guneshwar Sharma
                                               1
            Digitally signed by
JOHN        JOHN TELEN KOM
TELEN KOM   Date: 2025.06.18
            12:12:37 +05'30'

                                                    Clubbed with
                                         MC(WP(C))No.66 of 2025
                                         With Review. Pet.No.25 of 2025
                                         With WP(C)No.76 of 2025

                             IN THE HIGH COURT OF MANIPUR
                                       AT IMPHAL

                                  Review Pet.No.24 of 2025

              Indira Sarangthem.
                                                                         Petitioner
                                         Vs.

              Athokpam Herojit Singh & 2 ors..
                                                                      Respondents

BEFORE HON'BLE THE CHIEF JUSTICE MR. KEMPAIAH SOMASHEKAR HON'BLE MR. JUSTICE A. GUNESHWAR SHARMA

(ORDER)

(K. SOMASHEKAR, C.J.)

16.06.2025.

[1] In the instant writ petition, the writ petitioner has challenged

the order rendered by the Central Administrative Tribunal, at Guwahati

bench (in short CAT), vide annexure A/17 dated 24.01.2025.

[2] The proceeding in O.A. No. O42/00213/2024 has been

initiated challenging the order dated 31.07.2024 re-employment of

respondent No.4 therein to the post of Professor, Soil Science at College

of Central Agriculture University (CAU in Short) for a period of 6(six)

months or until further orders. In the said order, it is further allowed the

private respondent No.4 to hold the existing responsibilities till further

orders (Giving the charge of Dean and Director of Instruction). The

respondent No. 4 in the aforesaid OA proceeding has been arrayed as

respondent No.3 in this writ proceeding. The aforesaid O.A. proceeding

has been initiated by the applicant therein being the rank of the petitioner

in this writ proceeding and the instant writ petition has been initiated

keeping in view section 19 of the Central Administrative Tribunal, (CAT)

Act, 1985 by questioning the order dated 31.07.2024. The respondent

No.4 therein being the rank of the respondent No.3 in this writ petition

namely, Smt. Indira Sarangthem was re-employed in Central Agricultural

University(CAU in short) as a Professor and further allowed to hold the

existing responsibilities till further orders, the applicant seeking various

reliefs which is taken and also taken various contentions in the

proceeding initiated as Original Application under section 19 of the CAT

Act, 1985.

[3] Heard Mr. S. Biswajit Meitei, learned senior counsel for the

petitioner for some time in these matters and equally the argument

advanced by Mr. M. Devananda, learned senior counsel for respondent 3

and inclusive of Mr. BP Sahu, learned senior counsel for respondent Nos.

1 & 2.

[4] However, keeping in view the issue and also the issue which

was addressed by the Tribunal in the aforesaid Original Application and

in para 14, it is made clear that as per the provisions under the CAU

Ordinance has brought before the Tribunal that it is clear that the Vice

Chancellor, Central Agricultural University, Imphal is vested with powers

to assign the administrative and financial responsibilities to any eligible

Professor; and as per exigency and for smooth running of the Institution

i.e. CAU statute 4(2), vesting of such responsibilities with re-employed

Professor, Soil Science, which is private respondent No.4 therein, is as

per the norms and rules. Thus, M.A. No.042/00107/2024 was allowed and

stay so granted earlier by the Tribunal on 13.09.2024 is hereby vacated.

In view of above, we are in considered opinion to directed the respondent

authorities i.e. Central Agricultural University(CAU), to expedite the

process of recruitment for the various posts including of Dean, College of

Agriculture, Pasighat as per Advertisement No. 01/2019 dated 07.06.2019

& 02.2020 dated 30.12.2020 respectively expeditiously within a

prescribed time frame and complete the process not later than six months

from the date of pronouncement of this order, the same has been

observed in para No.14.

[5] Whereas in para 15 of the order rendered by the Tribunal in

the aforesaid Original Application proceeding which has been initiated and

also therein issued some directions by directing the respondent

authorities to take immediate action to expedite the process of recruitment

of various posts, including appointment of Dean, College of University,

CAU, Imphal in pursuance to the Advertisement No.04/2024 dated

05.08.2024, within six months.

[6] However, keeping in view the issues in between the

petitioner and the respondent No.3 being appointed as a Professor, Soil

Science cum Dean but keeping in view the arguments advanced by the

learned senior counsel for the petitioner equally with the argument

advanced by the learned senior counsel for respondent No.3 and inclusive

of the learned senior counsel for respondent Nos. 1 & 2, it is deemed

appropriate to state that the impugned order rendered by the CAT dated

24.01.2025 and keeping in view the directions issued by the Tribunal that

it should be expedited within the prescribed time which is not later than

six months from the date of pronouncement of this order. Therefore, the

domain vested with the respondent Nos. 1 & 2 and that the authorities

shall complete the process in pursuance to the direction issued by the

CAT in the aforesaid application proceeding within a period of six months.

[7] Whereas in this matter, it is deemed appropriate to refer the

preceding order dated 28.04.2025 and wherein it is made clear that the

respondent University shall undertake the process for recruitment of the

Dean of the University as expeditiously as possible. Therefore, keeping in

view the preceding order sheet which is stated supra and also keeping in

view the order rendered by the CAT and more importantly in para 14 and

15 are concerned, it is deemed appropriate to state that the respondent

No.3 herein being in the rank of the respondent No.4 in the Tribunal

wherein the Original Application which has been initiated relating to the

orders passed by CAU, Imphal dated 31.07.2024 and therefore, it is

deemed appropriate that the order relating to the appointment of

Professor of Soil Science, it shall be intact and keeping in view the para 9

of the preceding order dated 28.04.2025 and more importantly, the

respondent Nos. 1 & 2 shall expedite the appointment of Dean in

accordance with direction issued by the CAT and also the process shall

be completed within six months and despite of it in this matter, learned

senior counsel for the petitioner and inclusive of the learned senior

counsel for the respondent Nos. 1 to 3 have addressed regarding the

maintainability of this writ petition mere because initiating the writ petition

as under Article 226 of the Constitution of India and more importantly so

keeping in view the para 14 & 15 are concerned, it is deemed appropriate

that the CAU in the rank of the respondent Nos. 1 & 2 be completed the

process within a period of six months and if not the matter shall be viewed

seriously. Accordingly made an observation. This direction issued by the

CAT and detail order has been rendered in para 14 & 15 and therefore,

the respondent Nos. 1 & 2 shall expedite the process for appointment in

accordance to the direction issued by the CAT and in para 14 & 15, it is

specifically stated and also made an observation. However, the

respondent No.3 herein was appointed as a Professor of Soil Science

shall be intact till the completion of the process in further as per direction

issued by the CAT as in detail stated in para 14 & 15.

Accordingly made an observations.

[8] The learned senior counsel for the petitioner, Mr. S. Biswajit

Meitei forcefully submitted that this writ petition is maintainable but the

maintainability concept is concerned, even though, the learned senior

counsel for the petitioner referring the case of L. Chandra Kumar v. Union

of India, it was decided in the year 1997 relating to the scope of Article

323 (A) & (B) regarding the establishment of the Tribunal but at this stage,

it cannot be arrived for consideration of the issue between the petitioner

and the respondents.

[9] In the meanwhile, the learned senior counsel for the

respondent No.3, Mr. M. Devananda submitting and also referring to the

preceding order dated 28.04.2025 and wherein in this matter passing

some order and it is in para 9, it is made clear that the respondent

University shall undertake the process for recruitment of the Dean of the

University as expeditiously as possible, keeping in view the para 14 & 15

of the order rendered by the CAT and the said order has been challenged

in this writ petition by the writ petitioner but the learned senior counsel for

the respondent No.3 has questioned the maintainability and also referred

the judgment of the Hon'ble Supreme Court of India reported in (2001) 4

SCC 734 in the case of Vinoy Kumar v. State of UP and the learned senior

counsel specifically in the aforesaid citation in referred in para 2 & 3 in

respect of the maintainability of the writ petition.

[10] However, the learned senior counsel, Mr. BP Sahu who is

representing respondent Nos. 1 & 2 but the respondent/University is not

even concluding the process despite the direction issued by the CAT

which is specifically stated in para 14 & 15. However, it is clarified that the

respondent Nos. 1 & 2 shall expedite the process in accordance with the

direction issued by CAT in para 14 & 15, and till the completion of the

process, the order rendered by the CAT dated 24.01.2025 shall remain

intact in respect of Professor of Soil Science.

[11] However, the respondent Nos. 1 & 2 shall proceed in

accordance with para 14 & 15 of the order rendered by the CAT and if not,

this matter will be dealt seriously.

[12] The learned senior counsel, Mr. M. Devananda for

respondent No.3 further submitting that this writ petition has been initiated

by the petitioner for challenging the order rendered by the CAT, and

wherein it appears to be a premature in nature and therefore, it requires

for hearing on maintainability of this writ petition, whereas the senior

counsel, Mr. S. Biswajit for the petitioner submitting by referring the

judgement which is stated supra even though for hearing on

maintainability, that para 14 & 15 specifically stated therein. Accordingly,

made an observations.

[13] Despite the direction issued by the CAT as in para 14 & 15

that the petitioner herein being the applicant before the Original

Application proceeding has initiated before the CAT keeping in view the

provision of section 19 of the CAT Act, 1985 and it is made clear that the

writ petition has been initiated by the petitioner herein soon after rendering

the order despite of para 14 and 15.

Accordingly, made an observations.

List the matters on 09.07.2025.

                       JUDGE                             CHIEF JUSTICE


John Kom
 

 
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