Citation : 2021 Latest Caselaw 17883 Raj
Judgement Date : 29 November, 2021
HIGH COURT OF JUDICATURE FOR RAJASTHAN AT JODHPUR D.B. Spl. Appl. Writ No. 610/2021
1. State Of Rajasthan, Through Secretary, Department Of Home, Secretariat, Jaipur.
2. Director General Of Police, Police Headquarters, Jaipur.
3. Inspector General Of Police, Bikaner Range, Bikaner.
4. Superintendent Of Police, Barmer.
5. Superintendent Of Police (Hq), Jaipur.
----Appellants Versus Surendra Khokhar (Kumar) S/o Banshi Lal, Aged About 35 Years, Resident Of Village Kheduli Tehsil Merta Road, Nagaur. At Present Constable Driver, P.S. Samdari, District Barmer.
----Respondent Connected with D.B. Spl. Appl. Writ No. 613/2021
1. State Of Rajasthan, Through The Director General Of Police, Rajasthan, Jaipur.
2. The Superintendent Of Police (Headquarter), Rajasthan, Jaipur.
3. The Superintendent Of Police, Nagaur.
----Appellants Versus Mangilal S/o Shri Bhajna Ram, Aged About 46 Years, R/o Village Chakdhani, Tehsil Degana District Nagaur (Raj.).
----Respondent D.B. Spl. Appl. Writ No. 614/2021
1. State Of Rajasthan, Through Secretary, Department Of Home, Secretariat, Jaipur.
2. The Director General Police, Police Headquarter, Jaipur.
3. Inspector General Of Police, Bikaner Range Bikaner.
4. Superintendent Of Police, Barmer.
5. Superintendent Of Police (Hq), Jaipur.
----Appellants
(2 of 18) [SAW-610/2021]
Versus
Revnta Ram S/o Dooda Ram, Aged About 31 Years, Village Chokhla, Tehsil Baytoo, Barmer. At Present Constable, Police Line District Barmer.
----Respondent D.B. Spl. Appl. Writ No. 615/2021
1. State Of Rajasthan, Through The Secretary, Department Of Home, Government Of Rajasthan Secretariat, Jaipur (Raj.).
2. The Director General Of Police, Police Headquarter, Jaipur.
3. The Inspector General Of Police, Rajasthan, (Head Quarter) Bikaner.
4. The Superintendent Of Police, Nagaur, District Nagaur.
----Appellants Versus Ramesh Kalla S/o Shri Madan Lal Ji, Aged About 29 Years, R/o Hanuman Bag, Nagaur, District Nagaur (Raj.).
----Respondent D.B. Spl. Appl. Writ No. 616/2021
1. State Of Rajasthan, Through The Secretary, Department Of Home, Government Of Rajasthan, Secretariat, Jaipur (Raj.).
2. The Director General Of Police, Police Headquarter, Jaipur.
3. The Inspector General Of Police, Rajasthan (Head Quarter) Jaipur.
4. The Superintendent Of Police, Nagaur, District Nagaur.
----Appellants Versus Jaipal S/o Shri Narsi Ram, Aged About 35 Years, (Belt No. 1456), R/o Bargaon, District Nagaur (Raj.).
----Respondent
D.B. Spl. Appl. Writ No. 622/2021
1. State Of Rajasthan, Through Secretary, Department Of
(3 of 18) [SAW-610/2021]
Home Affairs, Government Of Rajasthan, Secretariat, Jaipur.
2. The Director General Of Police (D.g.p.), Police Headquarter, Rajasthan, Jaipur.
3. The Superintendent Of Police (Head Quarter), Dgp Office, Rajasthan, Jaipur.
4. The Superintendent Of Police, District Barmer.
----Appellants Versus Veeram Khan S/o Shri Hasam Khan, Aged About 46 Years, Resident Of Village Ubhare Ka Paar, Tehsil Ramsar, District Barmer (Raj.) Present Posted As Constable (GD), At Police Station Dharimana, District Barmer (Raj.).
----Respondent D.B. Spl. Appl. Writ No. 624/2021
1. State Of Rajasthan, Through The Director General Of Police, Rajasthan, Jaipur.
2. The Superintendent Of Police (Headquarter), Rajasthan, Jaipur.
3. The Superintendent Of Police, Nagaur.
----Appellants Versus Jalam Singh S/o Shri Chhagan Singh, Aged About 46 Years, R/o Village Rajod, Tehsil Degana, District Nagaur (Raj).
----Respondent D.B. Spl. Appl. Writ No. 620/2021
1. State Of Rajasthan, Through The Director General Of Police, Rajasthan, Jaipur.
2. The Superintendent Of Police (Headquarter), Rajasthan, Jaipur.
3. The Superintendent Of Police, Nagaur.
----Appellants Versus Ramniwas S/o Shri Ganpat Ram, Aged About 45 Years, R/o Village Bhed, Tehsil Khinvsar, District Nagaur (Raj.).
----Respondent
(4 of 18) [SAW-610/2021]
D.B. Spl. Appl. Writ No. 621/2021
1. State Of Rajasthan, Through Secretary, Department Of Home, Secretariat, Jaipur.
2. Director General Of Police, Police Headquarters, Jaipur.
3. Inspector General Of Police, Bikaner Range, Bikaner.
4. Superintendent Of Police, Barmer.
5. Superintendent Of Police (Hq), Jaipur.
----Appellants Versus Bhinya Ram S/o Kita Ram, Aged About 32 Years, Resident Of Village Chawam, Tehsil Barmer, Barmer, At Present Constable, Ps Sindhari, District Barmer.
D.B. Spl. Appl. Writ No. 630/2021
1. State Of Rajasthan, Through The Director General Of Police, Jaipur (Raj.).
2. The Superintendent Of Police (Hq), Jaipur (Raj).
3. The District Superintendent Of Police, District Sri Ganganagar, Rajasthan.
----Appellants Versus Roshan Lal S/o Sh. Bhagwan Singh, Aged About 41 Years, R/o Manya Ka Bass, Tehsil Kathumar, District Alwar. At Present Posted As Head Constable, Police Line, Sriganganagar, District Sriganganagar (Raj).
----Respondent D.B. Spl. Appl. Writ No. 642/2021
1. State Of Rajasthan, Through Director General Of Police, Rajasthan, Jaipur.
2. The Superintendent Of Police (Headquarter), Rajasthan, Jaipur.
3. The Superintendent Of Police, Nagaur.
----Appellants Versus Ram Kunwar S/o Shri Naula Ram, Aged About 41 Years, R/o Village Somana, Tehsil Jayal, District Nagaur (Raj).
(5 of 18) [SAW-610/2021]
----Respondent
D.B. Spl. Appl. Writ No. 643/2021
1. State Of Rajasthan, Through Director General Of Police, Rajasthan, Jaipur.
2. The Superintendent Of Police (Headquarter), Rajasthan, Jaipur.
3. The Superintendent Of Police, Nagaur.
----Appellants Versus Laxmi Narayan S/o Shri Ganga Ram Yadav, Aged About 43 Years, 1-235, Police Line, District Nagaur (Raj.).
----Respondent D.B. Spl. Appl. Writ No. 644/2021
1. The State Of Rajasthan, Through The Secretary, Department Of Home Affairs, Government Of Rajasthan, Jaipur.
2. The Director General Of Police (Headquarter), Jaipur.
3. The Inspector General Of Police, Ajmer Range, Ajmer.
4. The Superintendent Of Police, Ajmer.
5. The Superintendent Of Police, Jaisalmer.
----Appellants Versus Dinesh Kumar S/o Shri Ratna Ram, Aged About 27 Years, Resident Of Karwada, Tehsil Raniwara, District Jalore.
----Respondent D.B. Spl. Appl. Writ No. 645/2021
1. State Of Rajasthan, Through Director General Of Police, Rajasthan, Jaipur.
2. The Superintendent Of Police (Headquarter), Rajasthan, Jaipur.
3. The Superintendent Of Police, Nagaur.
----Appellants Versus Dilip Bishnoi S/o Shri Ramniwas, Aged About 40 Years, Hirani Dhani, Tehsil Degana, District Nagaur (Raj.).
----Respondent
(6 of 18) [SAW-610/2021]
D.B. Spl. Appl. Writ No. 646/2021
1. State Of Rajasthan, Through Director General Of Police, Rajasthan, Jaipur.
2. The Superintendent Of Police (Headquarter), Rajasthan, Jaipur.
3. The Superintendent Of Police, Rural Jodhpur, District Jodhpur.
----Appellants Versus Dharmendra Singh S/o Shri Rameshwar Lal, Aged About 36 Years, R/o Piprali, Tehsil And District Sikar (Raj.).
----Respondent D.B. Spl. Appl. Writ No. 647/2021
1. State Of Rajasthan, Through Director General Of Police, Rajasthan, Jaipur.
2. The Superintendent Of Police (Headquarter), Rajasthan, Jaipur.
3. The Superintendent Of Police, Rural Jodhpur, District Jodhpur.
----Appellants Versus Manish Jakhar S/o Shri Bhikharam, Aged About 28 Years, R/o Salwa Kalla, Tehsil And District Jodhpur (Raj.).
----Respondent D.B. Spl. Appl. Writ No. 648/2021
1. State Of Rajasthan, Through Director General Of Police, Rajasthan, Jaipur.
2. The Superintendent Of Police (Headquarter), Rajasthan, Jaipur.
3. The Superintendent Of Police, Nagaur.
----Appellants Versus Ummed Singh S/o Shri Mohbat Singh, Aged About 42 Years, R/o Village Madpura, Tehsil Khinvsar, District Nagaur (Raj.).
----Respondent
D.B. Spl. Appl. Writ No. 649/2021
(7 of 18) [SAW-610/2021]
1. State Of Rajasthan, Through Director General Of Police, Rajasthan, Jaipur.
2. The Superintendent Of Police (Headquarter), Rajasthan, Jaipur.
3. The Superintendent Of Police, Nagaur.
----Appellants Versus Sunil Vishnoi S/o Shri Ganpat Ram, Aged About 30 Years, R/o Sanjay Colony, District Nagaur (Raj).
----Respondent D.B. Spl. Appl. Writ No. 650/2021
1. State Of Rajasthan, Through Director General Of Police, Rajasthan, Jaipur.
2. The Superintendent Of Police (Headquarter), Rajasthan, Jaipur.
3. The Superintendent Of Police, Rural Jodhpur, District Jodhpur.
----Appellants Versus Sharwan Kumar S/o Shri Bala Ram, Aged About 35 Years, By Caste Bishnoi, Resident Of Dholiya, Police Station Lathi, District Jaisalmer, At Present Posted As A Constable At Police Line, Jodhpur (Raj.).
----Respondent D.B. Spl. Appl. Writ No. 651/2021
1. State Of Rajasthan, Through Secretary, Department Of Home, Secretariat, Jaipur.
2. Director General Of Police, Police Headquarter, Jaipur.
3. Inspector General Of Police, Bikaner Range, Jaipur.
4. Superintendent Of Police, Barmer.
5. Superintendent Of Police (Hq), Jaipur.
----Appellants Versus Purkha Ram S/o Nimba Ram, Aged About 42 Years, Resident Of Village Aazad Nagar Netrad, Tehsil Chohtan, Barmer. At Present Assistant Sub Inspector, PS, RGT Nagar, Barmer.
(8 of 18) [SAW-610/2021]
----Respondent
D.B. Spl. Appl. Writ No. 652/2021
1. State Of Rajasthan, Through Secretary, Department Of Home, Secretariat, Jaipur.
2. Director General Of Police, Police Headquarter, Jaipur.
3. Inspector General Of Police, Bikaner Range, Jaipur.
4. Superintendent Of Police, Barmer.
5. Superintendent Of Police (Hq), Jaipur.
----Appellants Versus Megha Ram S/o Nimba Ram, Aged About 40 Years, Village Chadar Bankalsar, Tehsil Ramsar, Barmer, At Present Constable, Mahila Police Station, Barmer.
----Respondent D.B. Spl. Appl. Writ No. 653/2021
1. State Of Rajasthan, Through The Director General Of Police, Jaipur (Raj.).
2. The Superintendent Of Police (Hq), Jaipur (Raj.).
3. The District Superintendent Of Police, District Sri Ganganagar, Rajasthan.
----Appellants Versus Ravindra Singh S/o Shri Raj Singh, Aged About 54 Years, R/o Khari Sultan District Jhajhar (Haryana) At Present Residing C- 4-6, Police Line, Sriganganagar (Raj.).
----Respondent D.B. Spl. Appl. Writ No. 654/2021
1. The State Of Rajasthan, Through Its Additional Chief Secretary, Department Of Home Affairs, Government Of Rajasthan, Secretariat, Jaipur.
2. The Director General Of Police, Rajasthan Police Headquarter, Jaipur.
3. The Superintendent Of Police, (Headquarter), Dgp Office, Rajasthan, Jaipur.
4. The Superintendent Of Police, District Barmer.
----Appellants
(9 of 18) [SAW-610/2021]
Versus
Poonamchand S/o Shri Banna Ram, Aged About 49 Years, Resident Of Village Shriramwala, Tehsil Chohtan, District Barmer (Raj.), At Present Posted As Constable (GD), At Police Station Dhorimana, District Barmer (Raj.).
----Respondent D.B. Spl. Appl. Writ No. 655/2021
1. State Of Rajasthan, Through Director General Of Police, Rajasthan, Jaipur.
2. The Superintendent Of Police (Headquarter), Rajasthan, Jaipur.
3. The Superintendent Of Police, Rural Jodhpur, District Jodhpur.
----Appellants Versus Sharwan Ram S/o Shri Rooparam, Aged About 32 Years, Sarecha, Tehsil Luni, District Jodhpur (Raj.).
----Respondent D.B. Spl. Appl. Writ No. 656/2021
1. State Of Rajasthan, Through Director General Of Police, Rajasthan, Jaipur.
2. The Superintendent Of Police (Headquarter), Rajasthan, Jaipur.
3. The Superintendent Of Police, Nagaur.
----Appellants Versus Santram Meena S/o Shri Shivcharan Meena, Aged About 33 Years, Village Daindan, Tehsil Sikari, District Dausa (Raj.).
----Respondent
For Appellant(s) : Mr. Manish Vyas, AAG with Mr. Kailash Choudhary For Respondent(s) : Mr. S.P. Sharma with Mr. Jasraj Singh, Mr. Mahaveer Bishnoi, Caveator Mr. Jayram Saran, Mr. Vijay Bishnoi, Caveator Mr. Vikas Bijarnia, Mr. Jai Naveen
(10 of 18) [SAW-610/2021]
HON'BLE THE CHIEF JUSTICE MR. AKIL KURESHI HON'BLE MR. JUSTICE SUDESH BANSAL
Judgment
29/11/2021
These appeals arise out of a common judgment of the
learned Single Judge dated 03.09.2021, by which large number of
writ petitions based on similar facts and legal challenge came to
be disposed of.
In brief, the question revolves around the power of the State
Government or for that matter of the Director General of Police to
cause inter-district or inter-range transfers of police personnel in
the cadre of Constables, Head Constables and Assistant Sub-
Inspectors. The case of the petitioners before the learned Single
Judge was that the police personnel belonging to these cadres are
having transferred liability only within the district (in case of
Constables and Head Constables) and within the range (for
Assistant Sub-Inspectors). Despite this, the Director General of
Police had subjected these petitioners to inter-district or inter-
range transfers, which they had challenged before the learned
Single Judge. The State administration had appeared and taken a
stand that in terms of Section 34 of the Rajasthan Police Act, 2007
(hereinafter referred to as 'Act') and Rule 3 of the Rajasthan Police
Rules, 2008 (hereinafter referred to as 'Rules') framed under the
said Act, the Director General of Police had the power to transfer a
police officer out side his district or zone.
We may record facts from Civil Writ Petition No.10395/2021,
out of which Special Appeal (Writ) No.613/2021 arises. In this
case, the petitioner Mangi Lal was employed as a Constable Driver
in the police department. He was posted in Nagaur district. By an
(11 of 18) [SAW-610/2021]
order dated 05.08.2021, he was transferred from Nagaur to Dausa
district. Nagaur falls under Ajmer range whereas Dausa falls in
Jaipur range. According to the petitioner, his transfer was not only
inter-district but it also changed his range. On this ground, his
transfer was bad in law.
The State administration appeared before the learned Single
Judge and filed a reply dated 17.08.2021, in which the stand
taken was that in terms of Section 34 of the Act, the Director
General of Police had the power to deploy the petitioner in any
part of the state. It was in exercise of such powers that he was
transferred. It was contended that in the matters of transfer, the
High Court would not ordinarily interfere with the discretionary
powers of the competent authority. It was clarified that the
seniority of the petitioner would be maintained in his parent
district. In support of this contention, an office order dated
10.08.2021 was placed before the Court providing that where ever
the transfer of a police official has been ordered outside his district
or range, his seniority would be maintained in the parent district
or the range, as the case may be.
The learned Single Judge, by a detailed judgment after
referring to various statutory provisions relied upon by both sides,
came to the conclusion that the district was unit for Constables
and Head Constables for the purposes of recruitment, promotion
and seniority. Likewise, for the Assistant Sub-Inspectors, a range
was a unit for such purposes. The learned Single Judge was of the
opinion that inter-district or inter-range transfer, as the case may
be, was not permissible in cases of Constables/Head Constables
and Assistant Sub-Inspectors respectively. Referring to Section 34
of the Act, the learned Single Judge observed that the same
(12 of 18) [SAW-610/2021]
authorises the Director General of Police to deploy any police
official anywhere in the State and the term 'deployed' is vastly
different from the term 'transfer'. The State Government had
relied on the decision of the Supreme Court in the case of State
of Haryana and others vs. Kashmir Singh and another
[(2010) 13 SCC 306]. This judgment was held not applicable in
view of different statutory provisions which were under
consideration before the Supreme Court, as compared to the State
of Rajasthan.
Learned Additional Advocate General appearing for the State
painstakingly argued that in terms of Section 34 of the Act and
Sub-rule (4) of Rule 3 of the Rules, the Director General of Police
had ample authority to place any police officer any where in the
State in the interest of administration. In the present case, the
seniority of all the employees has been preserved in their patent
district or range, as the case may be. In matters of transfer,
unless the same are shown to be mala fide or opposed to
statutory provisions, the Court would not interfere. It is the
administration, which in the best position, to decide at which place
which police official should be posted.
On the other hand, learned counsel appearing for the original
petitioners on caveat opposed the appeals, contending that the
Act was enacted for the purpose of regulating the police services
and was not concerned with the service conditions of the police
officials. The service conditions of the police officials are governed
by the Rajasthan Police Subordinate Service Rules,
1989. Our attention was drawn to Rule 26 of the said Rules to
contend that the recruitment, promotion, seniority and transfers of
police personnel at different levels is as provided in the said Rules.
(13 of 18) [SAW-610/2021]
No Government servant can be posted outside the zone of his
transfer liability otherwise than on deputation. In the present
case, in the guise of powers for temporary deployment of police
force to deal with the emergency situations, the administration
has passed transfer orders, which would have permanent effect.
Having heard learned counsel for the parties and having
perused the documents on record, we do not find that the learned
Single Judge has committed any error. There is absolutely no
dispute about the facts that for Constables and Head Constables a
district is a unit for the purposes of recruitment, promotion and
seniority. Likewise, for the Assistant Sub-Inspector the range,
which would include several districts, forms such a unit. Even the
Government has not dispute that by virtue of such administrative
divisions, ordinarily a Constable and Head Constable would be
transferred within the district and Assistant Sub-Inspector would
be transferred within a range. In other words, except under
Section 34 of the Act, the administration would be in a position to
transfer these officials within such areas alone. In this context,
we may peruse Section 34 of the Act and Sub-rule (4) of Rule 3 of
the Rules.
The preamble to the Act provides that to consolidate and
amend the law relating to police force in the State and mattes
connected therewith or incidental thereto, the Act was enacted for
the following purposes:
"WHEREAS, respect for and promotion of the human rights of the people, and protection of their civil, political, social, economic and cultural rights is the primary concern of the Rule of law;
AND WHEREAS, it is the constitutional obligation of the State to provide impartial and efficient Police Service safeguarding the interests of vulnerable sections of the
(14 of 18) [SAW-610/2021]
society including the minorities, and responding to the democratic aspirations of the citizens; AND WHEREAS, such functioning of the police personnel needs to be professionally organized, service oriented, free from extraneous influences and accountable to law; AND WHEREAS, it is expedient to redefine the role of the police, its duties and responsibilities by taking into account the emerging challenges of policing and security of State, the imperatives of good governance, and respect for human rights;
AND WHEREAS, it is essential to appropriately empower the police to enable it to function as an efficient, effective, people-friendly and responsive agency."
Section 13 of the Act pertains to Director General of Police.
Sub-section (1) of Section 13 of the said Act provides that the
State Government shall appoint a Director General of Police for the
overall control, supervision and direction of the police force, who
shall exercise such powers, perform such functions and discharge
such duties, and have such responsibilities, as may be prescribed.
Section 14 of the Act pertains to control, supervision and direction
of police force in a police range. Sub-section (1) of Section 14 of
the said Act provides that the State Government shall appoint an
officer not below the rank of Deputy Inspector General of Police to
be in-charge of a police range. Sub-section (2) of Section 14
provides that the power of control, supervision and direction of the
police force in a police range shall, subject to the overall control of
the Director General of Police, vest in the officer in-charge of the
police range. Section 16 of the Act pertains to control, supervision
and direction of police force in a police district. Sub-section (1) of
Section 16 provides that the State Government may appoint a
District Superintendent of Police for a police district. As per Sub-
section (2) of Section 16, the power of control, supervision and
direction of the police force in a police district shall, subject to the
overall control of the Director General of Police, vest in the District
Superintendent of Police.
(15 of 18) [SAW-610/2021]
It can, thus, be seen that the said Act has been enacted for
the purpose of creating a sensitive, efficient and people friendly
police force. Overall control and supervision of the police force
vests in the Director General of Police, whereas the State is
divided into police district and police range. Subject to the overall
control of the Director General of Police, supervision and control of
the officials within the district and range would be vested in the
respective heads of the unit.
Section 34 of the Act reads as under:
"34. Police officers may be deployed in any part of the State - Every police officer may, at any time, be deployed as a police officer in any part of the State."
As per this provision thus every police officer may, at any
time, be deployed as a police officer in any part of the State.
Before we refer to this provision, we may also refer to Sub-rule
(4) of Rule 3 of the Rules, on which reliance was placed by learned
Additional Advocate General. Rule 3 of the Rules pertains to
powers, functions, duties and responsibilities of Director General
of Police. As per Sub-rule (1) of Rule 3, the overall supervision
and control of the police force of the State shall vest in the
Director General of Police. As per Sub-rule (2) of Rule 3, the
Director General of Police shall be assisted by one or more
Additional Directors General of Police and other officials mentioned
therein. As per Clause (a) and (h) of Sub-rule (4) of Rule 3, the
Director General of Police may issue orders to the police force for
maintenance of law and order and regulation, deployment,
movement and location of the members of the police force of the
State.
(16 of 18) [SAW-610/2021]
Neither Section 34 of the Act nor Sub-rule (4) of Rule 3 of
the Rules would empower the Director General of Police to
routinely transfer a Constable or a Head Constable outside his
parent district or Assistant Sub-Inspector outside his range.
Section 34 is an extra-ordinary power authorising the Director
General of Police to deploy any police official anywhere in the
State. There is no denying or even questioning such wide powers.
In the interest of administration of police force and for maintaining
the law and order and managing sensitive situations, which may
arise in the State, such powers are vested in the Act. However,
there is a vast difference between 'transfer' and 'deployment'. In
service jurisprudence, the term 'transfer' has a clear and well
defined connotation where the headquarter of the employee and
the range within which he would have to discharge his duties get
shifted with his transfer from one place to another. Such transfer
liability is always defined over a geographical area or a certain
zone. Unless rules specifically provide, transfer outside such zone
would not be permissible. Deployment, on the other hand,
connotes a temporary posting of an employee to meet with
emergent situations not necessarily confined to tackling sensitive
law and order situation alone. It is neither possible nor necessary
for us to go into the question as to under what circumstances,
such powers of deployment can be exercised. Firstly, no such
situation arises in the present case. Secondly, such deployment is
left at the discretion of the Director General of Police. However, in
the present case, the state administration has exercised the power
of deployment for transferring a large number of employees. In
the Law Lexicon by P. Ramanatha Aiyar 2 nd Edition of 2007, the
term 'deployment' is described as "to spread out troops so as to
(17 of 18) [SAW-610/2021]
form an extended front line". Likewise, in the Oxford English
Dictionary (Shorter) the word 'deployment' is described as "spread
out (troops etc.) to form an extended line instead of a column;
bring (armaments, men, etc.) into position for action and to bring
into or position for effective action or make good use of".
It can thus be seen that in Law Lexicon and Oxford English
Dictionary the term 'deployment' is seen as posting of available
man power in a particular position for effective action to deal with
an emergent situation. The power of deployment referred to in
Section 34 of the Act, thus, cannot be misunderstood as one for
routine transfers. The learned Single Judge was perfectly justified
in coming to such a conclusion. Neither Clause (a) nor clause (h)
of Sub-rule (4) of Rule 3 of the Rules would make any change in
this position. As noted above, under the said clauses, the
Director General of Police can issue orders to the police force for
maintenance of law and order and for regulation, deployment,
movement and location of the members of the police force of the
State. None of these powers would enable the Director General of
Police to order transfer of employees outside the zone of transfer
liability.
The decision in the case of Kashmir Singh (supra) was
rendered by the Supreme Court in vastly different statutory
provisions. In the said case, the police officials were governed by
the Police Act, 1861 and Punjab Police Rules, 1934. Rule 1.5 of
the Punjab Police Rules, 1934 specifically provided that all police
officers appointed or enrolled in either of the two general police
districts constitute one police force and are liable to, and legally
empowered for, police duty anywhere within the province. No
sub-division of the force territorially or by classes, such as
(18 of 18) [SAW-610/2021]
mounted and foot police, affects this principle. This Rule further
provided that every police officer shall be liable to serve at any
place, whether within or outside the State of Haryana and in any
organisation under the Central Government. Rule 12.26 was
specifically for inter-district transfers and provided that exchange
of appointment between lower subordinates in districts of the
same range or between such police officers in railway and district
police, may be effected subject to the approval of the
Superintendents concerned. A lower subordinate may be
transferred to fill a vacancy in a district other than that in which
he is serving only with the sanction of the Deputy Inspector
General of the range. It was in such background, the Supreme
Court held that the inter-district transfers of police officials was
permissible. In the present case, no such statutory scheme holds
a field. On the contrary, the statutory provisions limit the transfer
liability of the Constable and Head Constable within the district
and the Assistant Sub-Inspector within the range. Section 34 of
the Act would empower the Director General of Police to deploy
such police officials anywhere in the State, but the term
'deployment' is not synonym with 'transfer'.
We are prepared to proceed on the basis that the order
dated 05.08.2021 saves the seniority of the transferred police
officials in their parent district or range. However, this by itself
would not authorise the administration to transfer the police
officials outside their zone of transfer liability.
In the result, the appeals are dismissed.
(SUDESH BANSAL),J (AKIL KURESHI),CJ 247to253,4,5,6,1to15-MohitTak/-
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!