Citation : 2021 Latest Caselaw 18025 Raj
Judgement Date : 1 December, 2021
HIGH COURT OF JUDICATURE FOR RAJASTHAN AT JODHPUR S.B. Civil Writ Petition No. 16754/2017
Jagdish Chhangani S/o Shri Pukhraj Chhangani, Resident Of Ravto Ki Gali, Gundhi Ka Mohalla, Jodhpur.
----Petitioner Versus
1. The State Of Rajasthan Through The Secretary To The Urban And Housing Development Department, Government Of Rajasthan, Jaipur.
2. The Director, Urban And Housing Development, Jaipur.
----Respondents Connected With S.B. Civil Writ Petition No. 3653/2017 Sanjeev Kumar Sharma S/o Late Shri U.m. Sharma, Resident Of 88, Polo Ground, Udaipur
----Petitioner Versus
1. The State Of Rajasthan Through The Secretary To The Urban And Housing Development Department, Government Of Rajasthan, Jaipur
2. The Urban Improvement Trust UIT, Udaipur Through Its Secretary
----Respondents S.B. Civil Writ Petition No. 3657/2017 Rakesh Parihar S/o Shri Madan Lal Parihar, Resident Of Behind Mahamandir Railway Station, Jodhpur.
----Petitioner Versus
1. The State Of Rajasthan Through The Secretary To The Urban And Housing Development Department, Government Of Rajasthan, Jaipur.
2. The Urban Improvement Trust Uit, Bhilwara Through Its Secretary.
3. Ravindra Prakash Mathur s/o Late Shri Bhawani Mal Mathur, aged about 45 years, resident of A-94, Shastri Nagar, Jodhpur, at present resident at B-4/140, Chitrakoot Nagar, Jaipur, presently working as Executive
(2 of 12) [CW-16754/2017]
Engineer, Jaipur Development Authority, Jaipur (Raj.)
4. Bhanwru Khan s/o Shri Navarang Khan, aged about 49 years, R/o Noorsar House, Street No. 18, Rampura, Lalgarh, Bikaner, present working as Executive Engineer, Urban Improvement Trust, Bikaner.
----Respondents S.B. Civil Writ Petition No. 3522/2018
1. Rakesh Parihar S/o Shri Madan Lal Parihar, Resident Of Behind Mahamandir Railway Station, Jodhpur.
2. Sanjeev Kumar Sharma, S/o Late Shri U.m. Shamra, Resident Of 88, Polo Ground, Udaipur.
----Petitioners Versus
1. The State Of Rajasthan Through The Secretary To The Urban And Housing Development Department, Government Of Rajasthan, Jaipur.
2. The Joint Secretary-I, Urban Development Department, Jaipur.
----Respondents S.B. Civil Writ Petition No. 3640/2018 Chandra Prakash Purohit S/o Shri Jai Kishan Purohit, Jalap Mohalla, Jodhpur.
----Petitioner Versus
1. The State Of Rajasthan Through The Secretary To The Urban And Housing Development Department, Government Of Rajasthan, Jaipur.
2. The Joint Secretary-I, Urban Development Department Jaipur.
----Respondents S.B. Civil Writ Petition No. 3884/2018 Jagdish Chhangani S/o Shri Pukhraj Chhangani, Resident Of Ravto Ki Gali, Gundhi Ka Mohalla, Jodhpur.
----Petitioner Versus
1. The State Of Rajasthan Through The Secretary To The Urban And Housing Development Department,
(3 of 12) [CW-16754/2017]
Government Of Rajasthan, Jaipur.
2. The Director, Urban And Housing Development, Jaipur.
----Respondents S.B. Civil Writ Petition No. 3918/2018 Arvind Kumar Mathur S/o Shri Amba Lal Mathur, 2-Ja-3, CHB, Jodhpur.
----Petitioner Versus
1. The State Of Rajasthan Through The Secretary To The Urban And Housing Development Department, Government Of Rajasthan, Jaipur.
2. The Joint Secretary-I, Urban Development Department, Jaipur.
----Respondents
For Petitioner(s) : Mr. Manoj Bhandari.
Mr. Pramendra Bohra.
Mr. Sushil Solanki.
For Respondent(s) : Mr. Rajesh Parihar
Mr. Anirudh Purohit.
Mr. P.R.Mehta.
HON'BLE MR. JUSTICE ARUN BHANSALI
Order
1/12/2021
These writ petitions have been filed by the petitioners
aggrieved against the order dated 20/2/2017 and order dated
21/2/2018 passed by the respondents. While Civil Writ Nos.
3657/2017, 3653/2017 and 16754/2017 have been filed
questioning the validity of order dated 20/2/2017, Civil Writ
Petition Nos. 3522/2018, 3884/2018, 3918/2018 and 3640/2018
have been filed to question the validity of order dated 21/2/2018.
The subject matter of the present petitions has a chequered
history. The petitioners were initially appointed as Junior
(4 of 12) [CW-16754/2017]
Engineers on temporary basis for a period of six months on
8/1/1997. Whereafter, they came to be appointed pursuant to the
orders passed in Civil Writ Petition No. 3659/2000 and 1650/2001
by order dated 28/12/2001 as Junior Engineers on contract basis
for a period of one year on a fixed monthly salary of Rs.5,000/-.
The said appointments made on contractual basis came to be
extended for a period of one more year by order dated 7/1/2003.
Whereafter, on 18/7/2003 (Annex.4 in C.W.No. 16754/2017) the
petitioners came to be appointed as Junior Engineers from the
date of joining in regular pay scale. It was also indicated that the
benefit of seniority would be given to them w.e.f. the date they
joined the duty pursuant to the orders dated 28/12/2001 and
26/2/2002. Petitioners Rakesh Parihar, Arvind Mathur, Pankaj
Agarwal and Sanjeev Kumar Sharma came to be promoted as
Assistant Engineers by order dated 10/12/2009.
The petitioners represented to the State seeking
regularization of their services from the date of their purported
initial appointment dated 8/1/1997.
As few of the petitioners had approached this Court by filing
Civil Writ Petition No. 4890/2009, wherein, on 15/5/2009 the
petitioners were directed to submit their representations and
required the respondents to consider the same. By order dated
18/1/2010, the representations made by Prakash Parihar and
Jagdish Chhangani came to be rejected and further prayer made
seeking reconsideration of rejection of representation also came to
be rejected by order dated 2/2/2011.
The petitioners again represented to the respondents, based
on which the State Government required the U.I.T. to pass
appropriate orders. By resolution dated 25/6/2012, the J.D.A.
(5 of 12) [CW-16754/2017]
formed a committee to take a decision and by order dated
5/9/2013, it was decided to grant the benefit to the petitioners
Rakesh Parihar, Jagdish Chhangani and Chandra Prakash Purohit
w.e.f 8/1/1997. Their salary was fixed by order dated 19/9/2013
and by order dated 4/6/2014 their seniority was also fixed by
taking their date of appointment as 8/1/1997.
By order dated 21/8/2015 the State Government cancelled
the order dated 18/1/2010 by which the representation filed by
the petitioners was rejected seeking benefits from initial date of
appointment.
Thereafter, the impugned order dated 20/2/2017 was issued
inter alia indicating that as the seniority list of Junior Engineers
was issued on 26/3/2008, while the said list was in existence, by
order dated 5/6/2008 new seniority list was issued and the earlier
seniority list dated 26/3/2008 was not superseded, therefore, the
seniority list dated 5/6/2008 and the amendments made therein
were withdrawn. The consequence of the said order was that the
order by which petitioners were accorded seniority by order dated
4/6/2014 also stood set aside.
Feeling aggrieved, the first set of writ petitions challenging
the order dated 20/2/2017 were filed.
By interim order dated 30/3/2017, a coordinate bench of this
Court ordered that the petitioners' position may not be altered to
their detriment pursuant to the order dated 20/2/2017. During the
pendency of said writ petitions questioning the validity of order
dated 20/2/2017, the respondents passed order dated 21/2/2018
inter alia noticing that the petitioners had not worked with the
Trust for the period 18/7/1997 to 28.2.2001/26.2.2002 and they
were accorded appointments by orders dated 28/12/2001 and
(6 of 12) [CW-16754/2017]
26/2/2002 and by order dated 18/7/2003 they were granted
regular pay scale and benefit of seniority from the date they took
charge in the respective Trusts, as such their representations
seeking seniority and other benefits from 1/8/1997 were rejected
and representation made pursuant to the order passed by the
Court were rejected on 18/1/2010. The grant of seniority and
other benefits to the petitioners w.e.f. 8/1/1997 has been found to
be irregular and as such the order dated 18/1/2010 was restored
and order dated 21/8/2015 was cancelled.
Feeling aggrieved the other set of writ petitions questioning
the validity of the order dated 21/2/2018 have been filed,
wherein, also the operation of the order dated 21/2/2018 was
stayed by this Court.
Learned counsel for the petitioners made submissions that
both the order dated 20/2/2017 and 21/2/2018 have been passed
without affording any opportunity of hearing to the petitioners,
despite the fact that by both the orders, whereby, the seniority
conferred on the petitioners and the regularization of their
services w.e.f. 8/1/1997 have been effected and as such the
orders could not have been passed without affording opportunity
of hearing to the petitioners.
Submissions were also made that the decision taken cannot
be applied with retrospective effect as the petitioners were
promoted in the meanwhile and that the directions of the Court in
the petitions filed earlier were to decide the representation based
on the judgment in the case of one Rameshwar Lal Mathur and as
the respondents have given effect to the said order of the Court,
the subsequent actions are vindictive, malafide and arbitrary and
the same, therefore, deserves to be quashed and set aside.
(7 of 12) [CW-16754/2017]
Reliance was placed on Shrawan Kumar Jha & Ors. vs. State
of Bihar : AIR 1991 SC 309 and Sarika Digambar Lokare vs. Chief
Executive Officer : 2015 (4) Bom CR 615.
Learned counsel for the State made submissions that a bare
look at the facts would reveal that the petitioners were appointed
purely on temporary basis by order dated 6/1/1997 for a period of
six months and, thereafter, came to be granted contractual
appointment on 28.12.2001/26.2.2002 and during the period
8/7/1997 till 28/12/2001 and 7/1/2003 the petitioner had not
served the respondents and, therefore, there was no question of
petitioners being entitled for seniority and other benefits w.e.f.
8/1/1997 and as such the respondents were justified in passing
the orders dated 20/2/2017 and 21/2/2018.
Submissions were made with reference to the report filed as
Annex.R/1/4 in CW No. 3522/2018 that the committee appointed
to examine the aspect of giving benefit to the petitioners has
categorically come to the conclusion that the petitioners were
wrongly granted benefit of seniority and other benefits w.e.f.
8/1/1997 and as such the orders impugned do not call for any
interference.
During the pendency of the writ petitions, by order dated
1/2/2018 Ravindra Prakash Mathur and Bhanwru Khan were
impleaded as respondents no. 3 and 4 in Civil Writ Petition no.
3657/2017.
Learned counsel appearing for the private respondents made
vehement submissions that in writ petition 16553/2015 filed by
the said petitioners by order dated 7/12/2015, a coordinate bench
at Jaipur had specifically stayed the order dated 4/6/2014 by
which the petitioners were accorded seniority and as such the
(8 of 12) [CW-16754/2017]
petitioners, though aware of the pendency of the said writ petition
and the interim order granted by the Court, chose to suppress the
said aspect from the Court and have obtained interim order. The
said writ petition is still pending before the bench at Jaipur and on
that count alone the petitions deserve to be dismissed.
Further submissions were made that a bare look at the facts
would reveal that the petitioners without being in service for about
four years were seeking to take advantage of seniority for the said
period and having march over the respondents, who are otherwise
senior to them, as such they are not entitled to any relief from this
Court.
Learned counsel for the petitioners made submissions that
the petition at Jaipur Bench has been dismissed for not filing
requisites on 28/3/2016 and came to be restored on 7/12/2016 by
serving copy on the Government counsel and as such the
petitioners being unaware of passing of the order in the writ
petition cannot be accused of suppressing the facts.
I have considered the submissions made by learned counsel
for the parties and have perused the material available on record.
The facts which emerge from the chequered history as
noticed hereinbefore reveals that on18/1/2010, the respondents
had rejected the representations made by the petitioners seeking
seniority and other benefits w.e.f. 8/1/1997. However, on account
of persistent follow up by the petitioners, by order dated 5/9/2013
the petitioners came to be conferred with benefits w.e.f.
8/1/1997,which was followed by their fixation and insertion of
their names as per seniority in the existing seniority list by order
dated 4/6/2014.
(9 of 12) [CW-16754/2017]
Whereafter, first of all the order dated 18/1/2010, by which
the representation made by the petitioners was rejected, came to
be recalled by order dated 21/8/2015, which completed entire
sequence of events insofar as the claim of petitioners seeking
benefit w.e.f. 8/1/1997 was concerned.
Whereafter, on 20/2/2017, first of all the seniority list dated
5/6/2008 in which by amendment dated 4/6/2014 names of the
petitioners were inserted came to be withdrawn on account of the
fact that when the said list dated 5/6/2008 was issued the same
did not supersede the earlier existing seniority list dated
26/3/2008. The necessary consequence of the order dated
20/2/2017, whereby, the seniority list dated 5/6/2008 along with
its amendment came to be withdrawn, was that the insertion of
petitioners' names in the seniority list also stood deleted. The said
action of the respondents by merely indicating that in the seniority
list dated 5/6/2008 the fact of superseding the existing seniority
list dated 26/3/2008 had not been indicated, which affected the
petitioners also, as in the said list dated 5/6/2008 by amendment
dated 4/6/2014 their names were entered into, the order could
not have been passed without affording an opportunity of hearing
to the petitioners.
Submission made by the respondents that as the entire list
along with its amendments was withdrawn, the petitioners alone
cannot claim to be affected by the same has no substance
inasmuch as any person, who feels affected by any action, has a
right to question the same irrespective of the fact whether other
persons, if affected by it, choose not to question the same.
The attempt made to justify the withdrawal of the seniority
list on account of purported wrong according of seniority to the
(10 of 12) [CW-16754/2017]
petitioners also cannot be countenanced, as admittedly the
petitioners were not afforded any opportunity of hearing.
The further action of the respondents subsequent to passing
of the order dated 20/2/2017, to pass order dated 21/2/2018,
which is under challenge in second set of writ petitions, recalling
the order dated 21/8/2015, is also bad for violation of principles of
natural justice inasmuch as, as noticed hereinbefore, by order
dated 18/1/2010 the representation made by the petitioners for
seniority and other benefits w.e.f. 8/1/1997 came to be rejected,
which order dated 18/1/2010 was recalled by order dated
21/8/2015, prior to which on 5/9/2013, the petitioners were
conferred seniority and other benefits w.e.f. 8/1/1997 and the
order dated 21/8/2015, was sought to be recalled again by order
dated 21/2/2018, which necessarily meant that rejection of
petitioners' representation by order dated 18/1/2010 would have
sprang up to the detriment of the petitioners, which could not
have been passed without affording opportunity of hearing to the
petitioners.
Submission made that as the committee had come to the
conclusion that petitioners were not entitled for benefit w.e.f.
8/1/1997, the order impugned does not call for any interference
also cannot be accepted for the simple reason that the committee
had not involved the petitioners and/or had not afforded any
opportunity of hearing to the petitioners before coming to the
conclusion regarding petitioners being not entitled for the benefits
w.e.f. 8/1/1997.
The Hon'ble Supreme Court in the case of Shrawan Kumar
Jha (supra), where appointments were cancelled by the
Government on the ground that the District Superintendent had
(11 of 12) [CW-16754/2017]
no authority to appoint the petitioners therein, came to the
conclusion that the petitioners should have been given an
opportunity of hearing before cancellation of their appointments
and that no order detrimental to the petitioners could be passed
without complying with the rules of natural justice.
In Sarika Digambar Lokare (supra) the Bombay High Court
held that even if it is claimed that the order passed is beyond the
competence of the authority which has passed the order, the
affected persons must be heard before passing of the order.
In view of the above, the orders impugned dated 20/2/2017
and 21/2/2018 having been passed in violation of principles of
natural justice cannot be sustained.
So far as the submission made by counsel for the respondent
nos. 3 and 4 in C.W. No. 3657/2017 regarding pendency of their
writ petition before the Jaipur Bench, wherein, the order dated
4/6/2014 had been stayed, is concerned, suffice it to say that the
said petition is independent of the present controversy inasmuch
as the petitioners were seeking to question the validity of the
orders dated 20/2/2017 and 21/2/2018, which were passed
subsequent to the said order dated 4/6/2014, nullifying the same,
and as such the petition filed by the respondent nos. 3 and 4
would have to be dealt with by the appropriate court on its own
merit.
It may be observed here that in the circumstances of the
case, wherein, the orders impugned were passed in violation of
principles of natural justice, this Court did not find it appropriate
to examine the validity as to whether the petitioners were rightly
granted benefit w.e.f. 8/1/1997 or not.
(12 of 12) [CW-16754/2017]
In view of the above discussion, the writ petitions filed by
the petitioners are allowed on the limited ground, as noticed
hereinbefore. The orders dated 20/2/2017 and 21/2/2018 are
quashed and set aside qua the petitioners.
The respondents would be free to pass fresh orders after
affording opportunity of hearing to the petitioners in accordance
with law. In case the respondents decide to take steps in this
regard, the proceedings therein should be decided in a most
expeditious manner, as apparently the issue has dragged on for
over two decades now.
(ARUN BHANSALI),J
baweja/-
Powered by TCPDF (www.tcpdf.org)
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!