Citation : 2026 Latest Caselaw 1140 Mani
Judgement Date : 24 February, 2026
KHOIROM Digitally
KHOIROM
signed by
BIPINCHAN Date: 2026.02.25SINGH
BIPINCHANDRA REPORTABLE
DRA SINGH 19:59:46 +05'30' Item No. 13 - 14
IN THE HIGH COURT OF MANIPUR
AT IMPHAL
W.A. No. 108 of 2022
1. State of Manipur through the Principal
Secretary/Commissioner/Secretary, Department of
Education (S), Govt. of Manipur, Secretariat Building,
Babupara, P.O. & P.S. Imphal, Imphal West District,
Manipur - 795001.
2. The Director of Education, Govt. of Manipur, RIMS
Doctors Colony, Lamphelpat, PO & PS Lamphel, District
Imphal West, Manipur - 795001.
3. The DC/Chairman, District Board of Education, SSA,
Imphal East, Govt. of Manipur Sarva Shiksha Abhiyan -
Manipur, Babupara PO & PS Imphal West, Manipur -
795001.
... Appellants
- Versus -
1. Thounaojam Priyoranjan, aged about 39 years, S/o
(L) Thaounaojam Yaikul, resident of Moirang Kampu Sajeb,
PO & PS Porompat and District Imphal East, Manipur -
795005.
2. Yaithengbam Ganga Chanu, aged about 41 years, S/o
Yaithengbam Khamba, resident of Khurai Sajor Leikai, PO
Lamlong, PS Porompat and District Imphal East, Manipur -
795010.
3. Khundongbam Naba Singh, aged about 43 years, S/o
(L) Khundongbam Kora Singh, resident of Phaknung, PO
Lamlong, PS Lamlai and District Imphal East, Manipur -
795010.
4. Ashangbam Amusana Chanu, aged about 43 years,
S/o (L) A. Tombi Meetei, resident of Khurai Chingangbam
Leikai, PO & PS Porompat and District Imphal East, Manipur
- 795005.
P a g e 1 | 12
5. Kshetrimayum Premchandra Meitei, aged about 39
years, S/o Ksh. Ito Singh, resident of Khurai Sajor Leikai, PO
Lamlong, PS Porompat and District Imphal East, Manipur -
795010.
6. Thaodem Kiranbala Devi, aged about 39 years, S/o
Thaodem Shyama Singh, resident of Khurai Sajor Leikai, PO
Lamlong, PS Porompat and District Imphal East, Manipur -
795010.
7. Lourembam Rashananda Singh, aged about 41 years,
S/o Lourembam Komei Singh, resident of Phaknung, PO
Lamlong, PS Lamlai and District Imphal East, Manipur -
795010.
... Respondents
With
B E F O R E HON'BLE THE CHIEF JUSTICE MR. M. SUNDAR HON'BLE MR. JUSTICE A. GUNESHWAR SHARMA
For the appellant : Ms. Ch. Sundari, Government Advocate For the respondents : Mr. Anjan Prasad Sahu, Advocate Date of hearing : 24.02.2026 Date of judgment & order : 24.02.2026
JUDGMENT & ORDER (O R A L) (M. Sundar, CJ)
[1] This order will govern captioned main writ appeal (WA) and
captioned miscellaneous case (MC) thereat.
[2] Captioned main writ appeal is an intra Court appeal and the
same has been filed by State assailing an 'order dated 08.06.2022 made by
a Hon'ble Single Bench in W.P.(C) No. 178 of 2021' ('impugned order' for
the sake of brevity, convenience and clarity).
P a g e 2 | 12 [3] Short facts of the case (shorn of details not imperative for
appreciating instant order) are that subject matter of case at hand is
appointment of staff in a residential school in Khurai, Manipur that has been
set up as part of Sarva Shiksha Abhiyan (SSA) programme; on 30.06.2012
State Project Director of SSA/SMA (to be noted, SMA denotes State Mission
Authority) sent a communication to 'Deputy Commissioner' ('DC' for the
sake of convenience) of various Districts about opening of residential school
under SSA and requested formation of a adhoc committee with the
concerned 'District Project Manager' ('DPM' for the sake of convenience) as
chairman to run the residential school in buildings on rental basis until
construction is completed; that this Court is informed that said Project
Director is Director of Schools, Government of Manipur; that thereafter, as
regards the residential school in Khurai under SSA (said school), a 14
(fourteen) member adhoc committee was constituted in a meeting
convened by the then local legislator (MLA) on 24.09.2012; that this 14
(fourteen) member adhoc committee was duly approved by the
DC/Chairman of the District Board of Education, SSA Imphal East on
17.10.2012; that in the interregnum the adhoc committee appointed
12(twelve) individuals {7(seven) teaching staff and 5 (five) non-teaching
staff}; that 3 (three) teaching staff resigned and the remaining 9 (nine)
continued to work in the school for over 10 (ten) years rendering
blemishless service; that at such point of time, the same DC/Chairman
issued show cause notices to appointees (staff) stating that appointment is
irregular as it was on the basis of recommendation of adhoc committee
P a g e 3 | 12 chaired by local legislator and not by DPM; that these show cause notices
called upon the noticees to appear and submit their replies on 30.01.2021;
that the noticees responded to the show cause notices and went before
'DC/Chairman, District Board of Education' ('said DC' for the sake of
convenience) and submitted that they are not at fault, they have rendered
blemishless service for over a decade and that they would continue to
render blemishless service; that on the same day i.e. 30.01.2021 said DC
made an order stating that the original appointment is irregular as the
adhoc committee was not chaired by the DC and on that ground, all 9 (nine)
individuals were disengaged; that out of 9 (nine) disengaged individuals
7(seven) approached this Court assailing the 30.01.2021 order of said DC
by way of W.P.(C) No. 178 of 2021; that a Hon'ble Single Bench of this
Court, after full contest allowed the writ petition in favour of 7 (seven)
individuals; that State on 15.10.2022 filed the captioned main WA along
with MC(WA) thereat; that on 09.11.2022 an interim order staying
operation of the impugned order of Hon'ble Single Bench was made; that
on 09.11.2022, 7 (seven) individuals were stopped from reporting to
service; that this means that 4 (four) non-teaching staff and 3 (three)
teaching staff who have rendered blemishless service for over a decade i.e.,
the period from 28.09.2012 to 09.11.2022 to be precise were disengaged;
that the pleadings have been completed and main WA was heard out.
[4] In the hearing today, Ms. Ch. Sundari, learned State counsel
for appellant and Mr. Anjan Prasad Sahu, learned counsel for all
respondents [7(seven) writ petitioners before the Hon'ble Single Bench] are
P a g e 4 | 12 before this Court, captioned WA was heard out in full and this Court comes
to the conclusion that captioned WA deserves to be dismissed. The reasons
are as follows:
(i) The sheet anchor contention of State in the captioned WA is that
the initial appointment is irregular as adhoc committee was
chaired by legislator (MLA) and not by DPM. In response to this
primary contention of State, learned counsel for the respondents
submitted that said DC approved the constitution of the adhoc
committee on 17.10.2012. There is no dispute that on 17.10.2012
the adhoc committee was approved by the same DC i.e., said DC
and this proceedings bearing reference No. 2/2012-RES(DPO-
I/E)SSA is placed before us. To be noted, the disengagement
order was made by said DC, though the approval of DC on
17.10.2012 is post appointment of 7 (seven) individuals on
28.09.2012. As there is clear approval with full knowledge of said
DC, the argument that the adhoc committee is irregular and
therefore the appointment is bad and flawed is flattened and it
does not find favour with us. In other words, the ex-post facto
approval of said DC on 17.10.2012 takes the wind out of the sails
of the sheet anchor argument of State i.e., adhoc committee is
irregular as it has not been chaired by DPM.
(ii) This Court notices that out of 7 (seven) individuals before this
Court, 4 (four) are non-teaching staff i.e., Full Time Accountant,
Assistant / Staff Support, Assistant Cook and Peon cum
P a g e 5 | 12 Chowkidar. These 4 (four) non-teaching staff along with 3 (three)
teaching staff, of which one is part time teacher had rendered
blemishless service for over a decade and therefore, it cannot
now be gainsaid that they have to apply again and they will be
given a 'fair opportunity' to be recruited afresh.
(iii) Next point which can be described as indefeasible and significant
is, this Court finds that there are as many as 20 (twenty) such
schools in the State of Manipur and with regard to the other 19
(nineteen) schools also, the same kind of appointment had been
made but those appointees have been construed to have been
duly appointed and are continuing. This has been articulated by
the writ petitioners in Paragraph No. 8 of the writ petition which
reads as follows:
'8. That, the process of appointment of teachers of all the 20 schools under SSA/SMA was undertaken in the exact same manner and therefore, the act of the respondents in calling upon only the petitioners and not teachers of the other said schools, amounts to undue victimization fueled by malafide.' This paragraph No. 8 has been made by the State in the affidavit-
in-opposition in Paragraph No. 10 which reads as follows:
'10. That, with reference to Para No. 8 of the Writ Petition, the deponent denies that the respondents have victimized the petitioner alone in view of the submissions made I the foregoing paras of this affidavit-in-opposition.'
As regards the nine paragraphs preceding Paragraph No. 10 of
the affidavit-in-opposition, there is no averment whatsoever
P a g e 6 | 12 either to the effect that appointment had been made by a proper
committee headed by DPM in the remaining 19 (nineteen)
schools or is there an averment that action has been taken with
regard to the other 19 (nineteen) schools also. Though this Court
is clear that there cannot be any equality and illegality, the point
is, when similar appointments have been made in 19 (nineteen)
other schools when the same have not been construed as
irregular appointments, State singing a different tune with regard
to said school alone is clearly discriminatory and this can neither
be countenanced nor sustained.
(iv) This Court finds, as already alluded to supra that 4 (four) out of
the 7 (seven) writ petitioners are non-teaching staff namely, Full
Time Accountant, Assistant / Staff Support, Assistant Cook and
Peon cum Chowkidar and they have rendered blemishless service
for over a decade i.e., over 10 (ten) years now.
(v) As regards the adhoc committee, even according to the afore-
referred 30.06.2012 communication from the State Project
Director of SSA / SMA, it is only for the purpose of running
residential schools on rental basis until construction is completed.
Therefore, it cannot be gainsaid that this adhoc committee
contemplated in the 30.06.2012 communication from the State
Project Director of SSA/SMA to the DCs is adhoc committee which
pertains to recruitment. In this view of the matter also, the
P a g e 7 | 12 burden of the song qua the proposition on which the campaign
of State is predicated is a non-starter.
(vi) As regards 17.10.2012 ex-post facto approval by said DC, the
same committee with the same legislator had been approved by
the very DC (said DC) who made the disengagement order.
(vii) There is no disputation or contestation before this Court that the
17.10.2012 ex-post facto approval of the said DC is operating
even today. There is nothing to demonstrate that this ex-post
facto approval by said DC has been nullified or cancelled. This
means that the adhoc committee which was originally constituted
in 24.09.2012 meeting as approved (ex-post facto) by said DC
stands approved by said DC even as on today.
(viii) Learned counsel for respondents pressed into service an order
made by a co-ordinate co-equal Division Bench of this Court being
order dated 18.04.2024 in W.A. 34 of 2021 (State of Manipur
-vs- Yaikhom Joykumar Singh & Anr.). In this Joykumar
case, a question as to whether the DC who made a appointment
was not the authorized appointing authority came up for
consideration and this Court came to the conclusion that in the
absence of any Rule demonstrating that the authority lacks
authorization, the appointment cannot be interfered with. In the
case on hand also, there is no material to demonstrate that the
adhoc committee constituted in the meeting on 24.09.2012 is
illegal or hit by vice of any Rule much less is there any condified
P a g e 8 | 12 provision vide which adhoc committee lacks authority to make
appointments. To be noted, as regards this 18.04.2024 order in
Joykumar case made by a co-ordinate co-equal Bench, the
same has been carried to Hon'ble Supreme Court by State vide
SLP(Civil) No. 16703 of 2022 and Hon'ble Supreme Court has
refused to interfere with the order and the SLP has been
dismissed vide order dated 26.09.2022. Therefore, this Court is
of the considered view that Joykumar principle buttresses the
submission of learned counsel for respondents that it has not
been demonstrated that the adhoc committee originally
constituted is hit by any Rule or any codified provision and on the
contrary adhoc committee has ex-post facto been approved by
the very said DC who has now made the order of disengagement
of the individuals/respondents.
(ix) Judgment of Hon'ble Supreme Court in 'Bhartiya Seva Samaj
Trust through President & Anr. -vs- Yogeeshbhai Ambalal
Patel & Anr.' reported in (2012) 9 SCC 310 was pressed into
service by learned counsel for respondents for the proposition
that a person alleging infamy cannot be heard at any forum.
Bharatiya Seva Samaj Trust case on facts is one where an
assistant teacher who did not possess prescribed qualification of
primary training certificate was appointed and subsequently
terminated. In the case on hand, said DC who has made the order
impugned in the writ petition has approved the adhoc committee
P a g e 9 | 12 and therefore, Bharatiya Seva Samaj Trust principle does
come to the aid of respondents.
(x) As regards the impugned order, Hon'ble Single Bench has noticed
that it is nobody's case that respondents (writ petitioners before
the Single Bench) are not eligible candidates or they are not
eligible at the relevant point of time. This finding returned by the
Hon'ble Single Bench in the impugned order has not been
assailed. This means that the respondents before us were eligible
to be appointed to their respective posts as of 28.09.2012.
Hon'ble Single Bench has also noticed that the DPM participated
in the committee meeting held on 28.09.2012 but in his capacity
as Vice Chairman and therefore, this buttresses the case of the
writ petitioners before the Hon'ble Single Bench and this finding
returned by the Hon'ble Single Bench also cannot be found fault
with and the same deserves to be sustained.
(xi) Hon'ble Single Bench has also noticed that said DC has approved
the adhoc committee (as this Division Bench has also done) and
as the conclusion that this Court has arrived at is in tandem with
the dispositive reasoning of Hon'ble Single Bench, we find that
there is no reason to interfere with the impugned order.
(xii) The argument that there is no formal advertisement, in the
instant case, considering the facts and circumstances and
trajectory the matter has taken pales into insignificance for three
reasons and they are (a) admittedly it is nobody's case that the
P a g e 10 | 12 respondents did not possess requisite qualification on the date of
appointment i.e., on 28.09.2012 and (b) the adhoc committee
which appointed 7 (seven) respondents has subsequently been
approved (ex-post facto approval) by the said DC and (c) this
Court finds that there is no iota of blemish qua respondents i.e.,
they have all rendered blemishless service for well over a decade
now. Therefore, the respondents cannot be disengaged and
cannot be penalized for what according to the State is an
appointment that is not regular which was done way back in 2012
particularly when a similar course of appointment has been made
in 19 (nineteen) other schools and all those appointees are
continuing.
[5] This Court wanted to know whether any appointments have
been made to the posts of 7 (seven) individuals i.e., 3 (three) teaching staff
and 4 (four) non-teaching staff post 09.11.2022. In response this Court has
been informed by learned State counsel that no appointments have been
made and the posts are lying vacant. In this scenario, this Court is of the
considered view that State will do well to ensure that the 7 (seven)
respondents resume their work forthwith. This is more so as it is a case of
a school under SSA programme and it is not desirable to understaffed
schools as that would ultimately impair the education of children.
[6] Though obvious we make it clear that originally on
28.09.2012, 12 (twelve) individuals were appointed, 3 (three) had resigned
and out of remaining 9 (nine) individuals, only 7 (seven) are before us.
P a g e 11 | 12 Therefore, other than 7 (seven) respondents, it is open to the State to resort
to recruitment as per prevailing/operating recruitment procedures.
[7] Apropos, in the light of narrative, discussion and dispositive
reasoning supra, captioned writ appeal (WA) fails and the same is
dismissed. Consequently, captioned miscellaneous case (MC) thereat also
perishes with the WA and the same is also dismissed, though obvious for
the purpose of specificity it is made clear that the interim order dated
09.11.2022 made in the captioned MC now stands effaced. There shall be
no order as to costs.
JUDGE CHIEF JUSTICE
FR/NFR
Bipin
P.S. I : Upload forthwith.
P.S. II : All concerned will stand bound by web copy
uploaded in High Court website.
P a g e 12 | 12
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!