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

Dr.Burugula Rafi, vs Union Of India, Represented By Its ...
2022 Latest Caselaw 1283 Tel

Citation : 2022 Latest Caselaw 1283 Tel
Judgement Date : 21 March, 2022

Telangana High Court
Dr.Burugula Rafi, vs Union Of India, Represented By Its ... on 21 March, 2022
Bench: Satish Chandra Sharma, Abhinand Kumar Shavili
 THE HON'BLE THE CHIEF JUSTICE SATISH CHANDRA SHARMA
                                        AND
        THE HON'BLE SRI JUSTICE ABHINAND KUMAR SHAVILI


 WRIT PETITION Nos.38658 and 42109 of 2016, 996, 1197, 3055,
     3056, 3295, 3296, 3298, 3299, 3300, 3301, 3302, 3544, 4560,
     4561, 4586, 4588, 6857, 6890, 6902, 6904, 7052, 7146, 7148,
     7150, 7154, 7156, 7157, 7159, 7160, 7161, 7215, 7342, 7355,
     7514, 7573, 7642, 7646, 7677, 7907, 7942, 8315, 8347, 8523,
8558, 8664, 9358, 9364, 9393, 9621, 9660, 10264, 10924, 11067,
         11089, 11642, 14560, 18118 and 18138 of 2017 and
                                 19616 of 2019
COMMON ORDER:         (Per the Hon'ble the Chief Justice Satish Chandra Sharma)


        Regard being had to the similitude in the controversy

involved in the present cases, the writ petitions were

analogously heard and by a common order, they are being

disposed of by this Court.


2.      The facts of the W.P.No.14560 of 2017 are as follows:-


        The petitioner, who is a Doctor and has been allocated

to the State of Andhra Pradesh, has filed this present petition

challenging     the     legality       and      validity       of     the     executive

instructions      issued         by       the       General          Administration

Department, dated 30.10.2014, in respect of the allocation of

employees to the State of Telangana and to the State of
                                2




Andhra Pradesh. The petitioner has also challenged the

allocation of the petitioner vide order dated 22.02.2017,

23.02.2017 and 25.02.2017. Meaning thereby, the petitioner

has   challenged   the   allocation   and   rejection   of   the

representation. The facts of the case further reveal that the

petitioner was appointed as Civil Assistant Surgeon in the

year 2011. The petitioner has stated that she has obtained

M.B.B.S., from Narayana Medical College, Nellore and post

graduation degree from Rajiv Gandhi Institute of Medical

Sciences, Kadapa. She has also stated that she has studied

upto Class X in the State of Andhra Pradesh and her

subsequent education is also in the State of Andhra Pradesh.

The petitioner further stated that options were invited for

allocation of employees and the petitioner submitted her

option for allotment to the State of Telangana, however, in

the tentative list of allotment, she was allocated to the State

of Andhra Pradesh and therefore, she again submitted an

option against tentative allocation, however, final allocation

was issued on 22.02.2017 on the ground that she studied

upto Class X in the State of Andhra Pradesh.
                                         3




3.   The petitioner's contention is that as per the guidelines

issued by the respondents in the matter of allocation,

persons have to be allocated as per the seniority and the

allocation has been done contrary to the statutory provisions

as contained under the Andhra Pradesh Reorganisation Act,

2014 (for short, "the Reorganisation Act"). The petitioner's

contention is that she is a member of State Level Cadre and

could not have been allocated to the State of Andhra Pradesh

and therefore, order passed by the respondents is bad in law.

The petitioner has prayed for the following relief:-

            "It is therefore prayed that the Hon'ble High Court
     may be pleased to grant appropriate relief more in the
     nature of Writ of Mandamus under Article 226 of the
     Constitution of India declaring the instructions issued by
     the   1st    respondent       in       F.No.27/1/201-SRS,     dated
     29.10.2014 which was re-issued by the 6th respondent in
     G.O.Ms.No.312, General Administration (SR) Department,
     dated 30.10.2014 as arbitrary, illegal and unconstitutional
     violating Articles 14, 16 and 21 of the Constitution of India
     and set aside the same in so far as it relates to applying
     local status of the State level post and applying local status
     at the State level post and applying local status definition
     prescribed    in   the     Presidential     Order,   while   making
     allotments in pursuance of the AP Re-organisation Act,
     2014 is concerned and also further declare the proceedings
     in F.No.29/01/2017-SR (S), dated 22.02.2017 and all other
     consequential            proceedings         including        Memo
                                     4




     No.625/SRI/A1/2015, dated 23.02.2017, G.O.Ms.No.26,
     dated 23.02.2017 issued by the 6th respondent and Memo
     No.10132/E6/2014-2016, dated 25.02.2017 issued by the
     4th respondent in so far as allotting the petitioner to the
     State of Andhra Pradesh instead of State of Telangana is
     concerned as equally arbitrary, illegal and unconstitutional
     violating Articles 14, 16 and 21 of the Constitution of India
     and also contrary to Section 77 of A.P.Re-organisation Act,
     2014 and set aside the same and issue consequential
     direction, directing the respondents, more particularly, the
     1st and 6th respondents to allot the petitioner to the State of
     Telangana instead of State of Andhra Pradesh and pass
     such other order or orders."


4.   A counter affidavit has been filed by the respondents

6 and 7 in the matter and the respondents have admitted

that the petitioner was appointed as Civil Assistant

Surgeon on 30th March, 2011 and the respondents have

categorically stated that the petitioner did not submit any

certificate in support of her claim that she studied upto

Class X in the State of Andhra Pradesh. The respondents

have further stated that as per the record of the petitioner,

she has been recruited on the post of Civil Assistant

Surgeon and her local status is Zone III of State of Andhra

Pradesh. The respondents have further stated that the

allocation of employee has been done as per the statutory
                                5




provisions as contained in the Reorganisation Act and the

guidelines framed on the subject and approved by the

Government of India. The respondents have further stated

that as per the guidelines framed by the Government of

India, options were called for from the employees holding

the State cadre posts vide Notifications dated 10.08.2015,

19.12.2015, 25.01.2016 and 18.02.2016 to submit their

preference online and the petitioner did submit her option

online claiming as non-local by furnishing Kurnool as

place of birth and Ranga Reddy as Home District for opting

for allotment to the State of Telangana. The Director of

Health,   Andhra    Pradesh     has   corrected      her   local

candidature as Residuary State of Andhra Pradesh by

virtue of study in Form III, duly uploading local status

certificate showing that the local status of the petitioner is

recorded in the recruitment records as per her study

details and as per the said records, her local status is

Zone-III of State of Andhra Pradesh and as such the local

status of the petitioner is the State of Andhra Pradesh. The

seniority rank assigned to the petitioner is 3438.
                                 6




5.    The respondents further stated that the posts of Civil

Assistant Surgeons are Territorial posts and as such they

stand allotted to the Successor States concerned, based on

the geographical location keeping in view paras 8 and 9 (i)

of the approved guidelines. It has been further stated that

the sanctioned cadre strength of the Category of Civil

Assistant Surgeons of the Director of Health is 3142. 2966

posts were filled up and 176 posts were lying vacant. 1899

filled up posts and 51 vacant posts were allocated to the

State of Andhra Pradesh and the remaining 1067 filled up

posts and 125 vacant posts were allocated to the State of

Telangana. The respondents further stated that the posts

of   Civil   Assistant   Surgeons   are   available   in   other

Departments like Director of Medical Education, Telangana

Special Police Battalions, Commissioner of Family Welfare,

etc., for which the Director of Health is the cadre

controlling authority and the said posts are filled up by the

Director of Health. Thus, the total sanctioned strength of

the posts of Civil Assistant Surgeons for the purpose of

allocation of allocable employees in the category is 5210,

out of which 4637 are filled up and 573 are vacant. 2920
                               7




filled up posts and 277 vacant posts have been allocated to

the State of Andhra Pradesh. The number of allocable

persons in the category as reported by the Directors of

Health jointly is 4852. Among the 4852 allocable persons,

1751 are locals of the State of Telangana. Among the 1751

locals of the State of Telangana, 1575 are local optees to

the State of Telangana, which include 8 preferential

allotments to the State of Telangana on account of

widowed female employee/physical disability and medical

hardship keeping in view para 18 (m) of the guidelines.

Among the remaining 176 locals of State of Telangana, 96

opted for allotment to the State of Andhra Pradesh and 80

candidates did not exercise option/opted for either of the

States. Apart from the 1575 local optees to the State of

Telangana, 61 locals of the State of Andhra Pradesh and 8

non-locals opted for preferential allotment to the State of

Telangana on spouse criteria.     As per para 18 (f) of the

guidelines issued in G.O.Ms.No.312, dated 30.10.2014

read with the prioritization (order of priority) in the

allocation of different categories of personnel between the

successor States of Andhra Pradesh and Telangana as
                                8




indicated in Circular Memo, dated 25.02.2015 approved

jointly by both the Governments, allocation of SC/ST

employees is made to the respective States where they are

notified if they have opted so or even in case of

absence/non-exercising of their options or even if they

have opted for either of the States and then employees who

claimed preferential allotment under Para 18 (m) are

allocated as per their option to the respective States and

then the employees who are local to the State to which

they have opted are allotted to the State as per their option

to the full extent of sanctioned posts in that State under

Para 18 (f)-Part 1 of the guidelines.         Thereafter the

employees, who claimed preferential allotment on spouse

criteria, are considered. If allocable posts in that category

remain, then, others who have opted to the State are

allocated in order of seniority.      If still posts remain,

allocation is made in reverse order of seniority.


6.   In the present case, there are 1575 local optees to

the State of Telangana, which include 8 preferential

allotments to the State of Telangana on account of
                                  9




widowed    female    employee/physical     disability/medical

hardship under Para 18 (m) of the guidelines and all the

1575 persons have been considered for tentative allotment

to the State of Telangana as per their options under Para

18 (m) / 18 (f) of the guidelines; thereafter 61 locals of the

State of Andhra Pradesh and 8 non-locals who claimed

preferential allotment to the State of Telangana have been

considered for tentative allotment to the State of Telangana

as per their option. After exhausting the local optees and

preferential claims on spouse criteria, 80 locals of the

State of Telangana, who did not exercise option/opted for

either of the States have been considered for tentative

allotment to the State of Telangana as per their option

under Para 3 (v)/3(vi) of the Circular dated 25.02.2015

approved   jointly   by   both   the   Governments.      After

exhausting the locals of the State of Telangana, 70 locals

of the State of Andhra Pradesh and 30 non-locals who

have opted for the State of Telangana have also been

considered for allotment to the State of Telangana as per

their options under Para 18 (f) of the guidelines.         In

addition, 2 locals of the State of Andhra Pradesh, who have
                               10




opted for the State of Andhra Pradesh and 4 locals of the

State of Telangana, who opted for the State of Andhra

Pradesh have been tentatively allotted to the State of

Telangana in the reverse order of seniority under para 18

(f) and 2 non-locals who did not exercise option have also

been tentatively allotted to the State of Telangana. Thus,

totally 1832 employees have been tentatively allotted to the

State of Telangana against the posts allocated to the State

of Telangana.   The petitioner with Seniority Rank 3438,

who is the local to the State of Andhra Pradesh and opted

for allotment to the State of Telangana, could not be

considered for allotment to the State of Telangana for want

of vacancies within the number of filled posts allocated to

the State of Telangana and was considered for tentative

allotment to the State of Andhra Pradesh against her

option vide Notification dated 14.07.2016. The tentative

allotment of the petitioner to the State of Andhra Pradesh

in the category of Civil Assistant Surgeon is, therefore,

correct and as per the guidelines only.
                                        11




7.   The respondents have further stated that aggrieved

by   the     said     allocation,       the     petitioner     submitted

representation online against her tentative allocation. In

her representation, the petitioner stated that she has been

allocated to the State of Andhra Pradesh whereas her

family is settled in the State of Telangana and her father-

in-law is a heart patient. The reasons, stated by the

petitioner, requesting for allocating her to the State of

Telangana are as under:-

     1. She got married to TS State resident in the year 2007
           (i.e., T. Vamsi Mohan, H/o. Dr. Amritha Meduri) who is
           resident of Telangana State since last 35 years.
     2. Her husband is working in Information Technology (IT)
           companies which are located in Hyderabad & he does
           not have option to relocate to AP State.
     3. She has been blessed by baby boy in the year 2008 &
           baby girl in the year 2015 who are residents of TS
           State.
     4. Being mother, she needs to take care of her baby girl
           who is just one year old.
     5. Being woman, she needs to stay with her family &
           needs to take care of her 2 children, her husband &
           her in-law who is a heart patient.


8.   The      respondents       further       stated    that    the   Sub-

Committee in their Meeting held on 24.08.2016/05.11.2016

considered the representation of the petitioner submitted
                                12




online and recommended to the Government of India for

rejection of her request, as she is local to the State of Andhra

Pradesh and there is no vacancy for adjustment within the

number of filled posts allocated to the State of Telangana and

recommended for her allotment to the State of Andhra

Pradesh. None of her juniors, who are local to the State of

Andhra Pradesh and opted for the State of Telangana have

been considered for tentative allotment to the State of

Telangana by ignoring her case. The recommendations of the

Sub-Committee on the representations received from the

employees on their tentative allocations were approved by the

Chief Secretaries of both the States. In pursuance of the

approval, necessary proposals relating to the final allocation

of the State Cadre employees of the Director of Health were

sent to the Government of India, Department of Personnel

and Training, Ministry of Personnel, Public Grievances and

Pensions, New Delhi vide Letter dated 22.12.2016.           The

Government of India has examined the said proposals and

issued the final allocation list of State cadre employees of the

Director of Health vide Order dated 22.02.2017. As per the

final allocation list issued by the Government of India, the
                               13




petitioner is allocated to the State of Andhra Pradesh in the

category of Civil Assistant Surgeon.    The contention of the

petitioner is that the authorities have allocated her to the

State of Andhra Pradesh instead of State of Telangana

without considering the objections raised by her and also on

the sole ground that she studied upto Class X in the State of

Andhra Pradesh.


9.    The Government of India has also filed a detailed

reply in the matter as well as in all the connected matters.

The Government of India has also stated in its counter

affidavit that a transparent process was adopted in the

matter of allocation of employees keeping in view the

Andhra    Pradesh   Reorganisation     Act   read   with   the

Executive Instructions.


10.   The aforesaid counter affidavit makes it very clear that

each and every case was scrutinized minutely by the

respondents and the cases which were falling within the

Executive Instructions for accommodating the employees to

the State of their choice have been considered subject to the

conditions mentioned in the Guidelines and there is no
                               14




deviation in respect of allocation of the employees in any

case from the statutory provisions.


11.   Heard the learned counsel for the parties at length and

perused the record. The matter is being disposed of with the

consent of the parties at motion hearing stage itself.


12.   The petitioner before this Court, a doctor, who has

been allocated to the State of Andhra Pradesh, has filed this

writ petition i.e., W.P.No.14560 of 2017 claiming allocation to

the State of Telangana. The petitioner has challenged the

constitutional validity of the executive instructions issued by

the Government of India in F.No.27/1/201-SRS, dated

29.10.2014, which was re-issued by the respondent No.6 in

G.O.Ms.No.312, dated 30.10.2014. The petitioner has also

sought   for   quashment     of    orders   dated   22.02.2017,

23.02.2017 and 25.02.2017 which are the orders allocating

the petitioner finally to the State of Andhra Pradesh.


13.   The Reorganization Act came into force with effect from

02.06.2014 and Section 77 of the Reorganization Act

provides for allocation of employees serving in the erstwhile
                                   15




State of Andhra Pradesh. The State of Andhra Pradesh was

reorganized under the Reorganization Act and the State of

Telangana was carved out of State of Andhra Pradesh and

two separate States came into existence and therefore, the

necessity arose to allocate the employees to the two States.

Section 77 of the Reorganization Act, which is material for

deciding these writ petitions, is reproduced as under:-

           "77. Provisions relating to other services: (1) Every
     person who immediately before the appointed day is
     serving on substantive basis in connection with the affairs
     of the existing State of Andhra Pradesh shall, on and from
     that day provisionally continue to serve in connection with
     the affairs of the State of Andhra Pradesh unless he is
     required, by general or special order of the Central
     Government to serve provisionally in connection with the
     affairs of the State of Telangana:
           Provided that every direction under this sub-section
     issued after the expiry of a period of one year from the
     appointed day shall be issued with the consultation of the
     Governments of the successor States.
           (2) As soon as may be after the appointed day, the
     Central Government shall, by general or special order,
     determine the successor State to which every person
     referred to in sub-section (1) shall be finally allotted for
     service, after consideration of option received by seeking
     option from the employees, and the date with effect from
     which such allotment shall take effect or be deemed to
     have taken effect:
                                      16




               Provided that even after the allocation has been
      made, the Central Government may, in order to meet any
      deficiency in the service, depute officers of other State
      services from one successor State to the other:
               Provided further that as far as local, district, zonal
      and multi-zonal cadres are concerned, the employees shall
      continue to serve, on or after the appointed day, in that
      cadre:
               Provided also that the employees of local, district,
      zonal and multi-zonal cadres which fall entirely in one of
      the successor States, shall be deemed to be allotted to that
      successor State:
               Provided also that if a particular zone or multi-zone
      falls in both the successor States, then the employees of
      such zonal or multi-zonal cadre shall be finally allotted to
      one or the other successor States in terms of the
      provisions of this sub-section.
               (3) Every person who is finally allotted under the
      provisions of sub-section (2) to a successor State shall, if
      he is not already serving therein, be made available for
      serving in the successor State from such date as may be
      agreed upon between the Governments of the successor
      States or, in default of such agreement, as may be
      determined by the Central Government:
               Provided that the Central Government shall have
      the power to review any of its orders issued under this
      section."


14.   The Reorganization Act provides for division of various

cadres in the service of the undivided State of Andhra

Pradesh and executive instructions have been issued by the
                                  17




Union of India in the matter of allocation of the employees.

The petitioner has challenged the constitutional validity of

the executive instructions on the basis of which employees

have been allocated to the State of Andhra Pradesh. The

Guidelines Relating to Allocation of State Services Employees

as contained in paragraphs 1, 2, 3, 4, 18 and 19 are

reproduced as under:-

     "Introduction
     1.    The Andhra Pradesh Reorganisation Act, 2014 was
     notified on the     first of March, 2014. The Central
     Government has, in its notification S.O.655 E dated 4th
     March, 2014, specified the second day of June 2014, as
     the appointed day for the purposes of the Act, when the
     new State of Telangana and the residuary State of Andhra
     Pradesh came into existence.

     Provisions as to Services
     2.    By virtue of the provisions of Section 97 of the Act,
     Article 371D of the Constitution will continue to remain in
     force in relation to the States of Telangana and Andhra
     Pradesh. Part VIII of the Act comprising Sections 76 to 83
     relates to 'Provisions as to Services', Section 76 being on
     All India Services and Section 83 on the Andhra Pradesh
     Public Service Commission. Sections 77 to 82 are the
     provisions on the strength of which persons borne on the
     Andhra Pradesh State cadres shall be allocated to the
     Successor States.
                                  18




3.     Section 80 of the Act provides for constitution of
Advisory Committee (AC) and for issue of allocation
guidelines by the Central Government. Accordingly, the
Central Government has in its order dated 29th March,
2014 constituted an Advisory Committee for the State
Government      Employees,       to    delineate    objective    and
transparent     criteria   for   the   allocation    of    personnel
belonging to the State Government borne on the existing
cadres of different services of Andhra Pradesh between the
two States viz., Andhra Pradesh and Telangana; to
determine the cadre strength; to recommend specific
individual allocation of State Government employees; and
to   consider    any    representation      made     by     a   State
Government employee(s) affected by such allocation, in
order to ensure fair and equitable treatment to all and to
make appropriate recommendations.


Functions of State Reorganization Department (SRD)
4.     There shall be a State Reorganization Department
(SRD), within the General Administration Department,
functioning in the residuary State of Andhra Pradesh
under the overall guidance of the Chief Secretary to
Government. The SRD will be the nodal office for
coordinating all matters relating to implementation of the
Andhra   Pradesh       Reorganization     Act,     2014.    A   State
Coordination Committee comprising the Chief Secretaries
of the States of Telangana and Andhra Pradesh, and the
Secretaries in charge of SRD of Andhra Pradesh and
Telangana, with the Secretary SR of Andhra Pradesh as
the Member-Secretary, who shall not be less than the rank
of a Secretary to the State Government, will provide
effective support to the Advisory Committee set up under
Section 80 of the Act in the discharge of its functions. The
                                 19




Department may have officers of both States to discharge
the duties under part viii of the Act. Arrangement will be
made by the Chief Secretary, Telangana to provide
accommodation to the GA SR Department of AP to enable
Telangana officers to interact on and submit SR related
papers, like options, representations etc in the Telangana
Secretariat premises.


Principles guiding Allocation


18.    The following principles and procedure shall guide
the final allocation of personnel:


      a)     Persons      who        immediately   before   the
              appointed day are serving on substantive
             basis in connection with the affairs of the
             existing State of Andhra Pradesh shall be
             considered for allocation. Employees holding
             posts on purely ad-hoc basis immediately
             before the 'appointed day' shall be considered
             against substantive posts (or regular) held by
             them on the 'appointed day' if any.


      b)     Allocation of employees would be based on
             final distribution of posts including vacant
             posts proposed by the Advisory Committee in
             consultation with the successor States and
             after approval of the Central Government.

       c)     Allocable employees shall be considered for
              allotment between the successor States on
              the basis of seniority list as available on June
              01, 2014.
                           20




 d)   The employees to be allocated would include
      persons who are absconding, long absentees,
      those on leave preparatory to retirement or
      other kinds of leave, those under suspension,
      persons undergoing training and employees
      on     deputation,       including     foreign    service
      deputation. There shall not be any case of an
      employee not being allocated to either of the
      successor States.

e)    State service employees who hold allocable
      posts shall be allocated after seeking option
      from      the      employees         indicating     their
      preference to serve in either of the successor
      States     after     taking     their    option      into
      consideration.

f)    The allocation shall be done in order of
      seniority as available on June 01, 2014.
      Those     who      have    opted,     who   are    'local
      candidates' relatable to the State to which
      they have opted, shall, in order of their
      seniority, be considered for allocation first. If
      allocable posts in that category remain, then,
      others who have opted to the State may be
      allocated in order of seniority. If still posts
      remain allocation will be made in reverse
      order of seniority.

g)    Vacant posts or posts created subsequent to
      the      appointed        day   by      either     State
      Governments will be reckoned, if so desired
                                  21




          by that State, for the purposes of final
          allotment of State Services employees.

 h)       Employees who are not local in relating to
          both States will be allocated on the basis of
          place of birth or home district, as the case
          may      be,         after    due    verification           and
          certification.        Those    originally      from      other
          States will be allocated on a case by case
          basis after considering their option.


 i)       Employees            who     are    members         of      the
          Scheduled Castes or the Scheduled Tribes
          shall be considered for allocation on the basis
          of their option if they are local candidates. In
          the event an SC or ST employee has not
          exercised his option or where he has not been
          so allocated he/she shall be allocated to the
          State where his caste or tribe, as the case
          may      be,    is     included     in   the    concerned
          schedule of the State.


     j)   Last grade employees and Light Vehicle
          Drivers shall be allocated on the basis of
          option     or    local       candidature,      as     far    as
          possible. Vacant posts and posts created.
          subsequent to the appointed day in these
          categories will be reckoned, if so desired by
          the concerned State, for the purposes of final
          allotment of these employees.


k)        Spouse of an All India Service (AIS) officer
          who belongs to a State cadre or is an
                       22




      employee of a State Government institution
      shall be allocated, where so desired by the
      spouse, to the State to which the AIS officer is
      allocated.


l)    Spouses in State cadre in Government or in
      State Government institutions, local bodies
      and those who are deemed allocated as per
      the Act, shall as far as practicable, be allotted
      to the same State, after considering options
      made by them and their local candidature.
      Spouses who are local candidates of a State
      shall be allocated to that State. Spouses who
      belong to different States may be allocated
      after considering their options.


 m)   Cases of alleviation of extreme personal
      hardship of State Government employees will
      be exceptions to the principle:


             i)     Widowed female employees may
                    be considered for allocation to
                    the State to which option is
                    exercised.


             ii)   Handicapped persons of more
                   than 60% disability, may be
                   allocated on the basis of option,
                   subject       to    the     procedure
                   prescribed         by     the   State
                   Government.
                           23




             iii)    An employee or whose spouse or
                     child is known to be facing
                     serious     medical       hardship,    in
                     cases of Cancer, Open Heart/
                     Bye-pass surgery, and Kidney
                     Transplantation / Kidney failure
                     and continuing on dialysis shall
                     be considered for allotment on
                     special grounds on priority on
                     the basis of option, subject to
                     strict proof of verification as per
                     the procedure prescribed by the
                     State Government. This clause
                     is     applicable    to    only    those
                     employees      who        are    working
                     outside the common capital.


n)   Local candidature shall be as defined under
     the    Andhra        Pradesh   Public      Employment
     (Organisation of Local Cadres and Regulation
     of    Direct   Recruitment)         Order,      1975   as
     certified by the competent authority, with
     strict reference to the school records. While
     the committee may take into consideration
     entry made in the service register as prima
     facie proof of local candidature, it shall be
     open to either government or the committee
     to subject the genuineness of the employee's
     local candidature status to strict verification.
     False claim of local candidature or production
     of false certificate with the intent to mislead
     shall be punishable as a criminal offence and
                             24




          also   be    subject     to    major   disciplinary
          proceedings.


o)        Cadre composition with reference to direct
          recruits/promotees       and      recruitments    by
          transfer, and reserved categories of persons
          as on the appointed day (observed percentage
          of reservations for different groups) may, as
          far as practicable, be kept in view while
          allotting personnel to the two cadres.


p)        There are certain departments in which the
          number      of   posts   in   a   category   in   the
          department is limited, but there are many
          more persons holding posts in the category
          on tenure in other departments or on foreign-
          service deputation. In cases where the posts
          of the category are in other departments such
          posts could be treated as part of the cadre
          strength of that department whose personnel
          are posted to work in them. Personnel who
          are in excess of the sanctioned strength in
          the department working on foreign service
          posts may be distributed between the States
          duly reckoning the foreign-service posts of
          the category in the respective States without
          their being formally added to the cadre
          strength, for the purpose of allocation of
          personnel between the states.


     q)   Where personnel in the seniority list of a
          category of post is appointed based on
          subject specialization like in the case of
                           25




     teaching      jobs    or   medical   specializations,
     allotment of posts and personnel in such
     cases should be subject specialization wise.


r)   Officers who have retired/died after the
     appointed day but before allocation will also
     be allotted.


s)   Employees belonging to allocable categories of
     one      department        working     in    another
     department            or      organization        on
     deputation/tenure basis will be allotted by
     the parent department of the officer.


t)   Local cadre personnel, who are deemed
     allotted to the State in which the local cadre
     is situated, working on tenure basis in the
     Secretariat, Offices of Heads of Department,
     State Level institutions and Special offices
     and Establishments and Major Development
     Projects, as declared under the Presidential
     Order, will be repatriated to the parent local
     cadre.


u)   An employee 'on other duty' in a State
     allocated to the other State will be repatriated
     to the State to which the employee is allotted.


v)   Candidates who stand allotted by the APPSC
     or    other    recruiting     agency    before   the
     appointed date will be asked to indicate their
     preference to a State. They will be liable to
                              26




             serve the State to which they are allocated on
             the basis of the guidelines.


      w)     The Advisory Committee will also consider
             allocation of State Services Employees in the
             Corporations, Institutions, etc., included in
             Schedule IX and X of the A.P.Reorganisation
             Act, 2014 and other similar entities other
             than   those   Constitutional     and   Statutory
             authorities as on 1 June 2014 while making
             allocation of employees between the two
             States.


      x)     The actual allocation of personnel to States
             shall be guided by the public interest and the
             administrative needs of the posts in the
             States.


      y)     Notwithstanding      the   guidelines   indicated
             above the Advisory Committee would be at
             liberty to consider any principle/factor which
             may become crucial in deciding the allocation
             of employees to the successor States subject
             to approval of the Central Government.


Process of Allocation of Employees


19.    The Committee shall follow the procedure herein
after mentioned for allocation of employees:


      i.     All employees would be asked to exercise
             their options in the prescribed proforma
             annexed to these Guidelines, and forward
                         27




       their duly filled option forms to the Member
       Secretary, Advisory Committee, G A State
       Reorganisation Department, A P Secretariat
       electronically and through the proper channel
       indicating their preference for either of the
       States within two weeks from the date of
       public notification calling for options.


ii.    Letter calling for options shall be given wide
       publicity through print and electronic media.
       A copy of the letter shall also be placed in the
       public domain for wide publicity.


iii.   The employees, who are eligible for allocation
       to either of the successor States as specified
       above,   will    submit    their    option   form
       addressed to the Member Secretary, Advisory
       Committee        through      the      respective
       Administrative        Departments      of     the
       government in which they are working, to the
       Andhra Pradesh State General Administration
       State Reorganization Department.


iv.    Scrutiny of statements made in the option
       forms shall be done and factual accuracy of
       the statements made therein certified by the
       head of the department under whom the
       employee is working. The forms so certified
       shall be delivered to the GA (SR) Department
       of the A P Government.


v.     If no option is received within the prescribed
       time, or where an employee is willing to be
                                     28




                  allotted to either of the two States such
                  person shall be allotted based on the other
                  criteria.


           vi.    Option once exercised cannot be changed
                  under any circumstance.


           vii.   After the distribution of posts is finalized, the
                  Advisory Committee will draw up, with the
                  help of the departments concerned and the G
                  A State Reorganization Department of A P
                  Government, a Tentative Allocation List all
                  employees      whether    they      have    exercised
                  option or not. The Member Secretary of the
                  Advisory      Committee      will      circulate    the
                  Tentative Allocation List to the respective
                  successor State Governments for information
                  of their employees and for submission of
                  representations, if any, by such employees
                  within a period of two weeks from the date of
                  such        communication.       The       GA      State
                  Reorganization Department of AP is required
                  to issue the Tentative Allocation List on
                  behalf of the Advisory Committee. The list
                  shall be widely published and circulated
                  inviting representations of employees against
                  their tentative allocation."


15.   The guidelines provide for a detailed process of

allocation. It provides for receiving objections and the

Advisory Committee draws a tentative allocation list of all the
                               29




employees, whether they have exercised their option or not,

and after issuance of tentative allocation list, the employees

are having liberty to submit their representations within a

period of two weeks from the date of such communication.

As per Clause 20, the representations are decided by the

Advisory Committee and thereafter, the final allocation of the

employees is done.


16.   In the present case, keeping in view Section 77 of the

Reorganization Act read with paragraphs 18 and 19 of the

Guidelines approved by the Union of India, options were

invited vide Notifications dated 10.08.2015, 19.12.2015,

15.01.2016 and 8.02.2016. Two weeks time was granted to

the employees to submit their options and the petitioner

submitted option online claiming as non-local by furnishing

Kurnool as place of birth and Ranga Reddy as Home District.

She opted for allotment to State of Telangana. It is pertinent

to note that the Director of Health, Andhra Pradesh has

corrected her local candidature as Residuary State of Andhra

Pradesh by virtue of her study in Form III, duly uploaded

local status certificate showing the local status of the
                                30




petitioner as recorded in the recruitment records as per her

study details and as per the said records, her local status is

Zone - III of State of Andhra Pradesh and as such, local

status of the petitioner is State of Andhra Pradesh. Her

seniority rank is 3438.


17.   It is an undisputed fact that the posts of Civil

Assistant Surgeons are Territorial posts and as such they

stand allotted to the Successor States concerned, based on

the geographical location under paras 8 and 9 (i) of the

approved guidelines. The sanctioned cadre strength of the

Category of Civil Assistant Surgeons of the Director of

Health is 3142 (2966 - filled and 176 - vacant), out of

which 1899 filled up posts and 51 vacant posts were

allocated to the State of Andhra Pradesh and the

remaining 1067 filled up posts and 125 vacant posts were

allocated to the State of Telangana. The posts of Civil

Assistant Surgeons are available in other Departments like

Director of Medical Education, Telangana Special Police

Battalions, Commissioner of Family Welfare, etc., for which

the   Director   of   Health   is   the   cadre   controlling
                               31




authority and the said posts are filled up by the Director of

Health.   The aforesaid details establish that the total

sanctioned strength of the post of Civil Assistant Surgeons

for the purpose of allocation of allocable employees in the

category is 5210 (4637 - filled and 573 - vacant), of which

2920 filled up posts and 277 vacant posts were allocated

to the State of Andhra Pradesh and the remaining 1717

filled up posts and 296 vacant posts were allocated to the

State of Telangana. The number of allocable persons in the

category as reported by the Director of Health jointly is

4852. Among the allocable persons, 1751 are Telangana

State locals, 1575 are local optees to Telangana State,

which include 8 preferential allotments to the State of

Telangana on account of widowed female employees/

physically disabled employees/employees facing medical

hardship under para 18 (m) of the executive instructions.

Among the remaining 176 Telangana State locals, 96 opted

for allotment to the State of Andhra Pradesh and 80

candidates did not exercise option/opted for either of the

States.   Apart from 1575 local optees to the State of

Telangana, 61 locals of the State of Andhra Pradesh and 8
                                       32




non-locals opted for preferential allotment to the State of

Telangana on spouse criteria. The facts further reveal that

as   per     para   18   (f)   of    the   guidelines    issued   vide

G.O.Ms.No.312,       dated          30.10.2014    read     with   the

prioritization (order of priority) in the allocation of different

categories of personnel between the successor States of

Andhra Pradesh and Telangana as indicated in Circular

Memo, dated 25.02.2015 approved jointly by both the

Governments, allocation of SC/ST employees is made to

the respective States where they are notified if they have

opted so or even in cases of absence/non-exercising of

their options or even if they have opted for either of the

States and then employees, who claimed preferential

allotment under Para 18 (m), are allocated as per their

options to their respective States and the criteria provided

under Para 18 (f)-Part 1 of the guidelines was followed.

After conducting the aforesaid exercise for the remaining

posts, allocation was made in the reverse order of

seniority.
                               33




18.   In the present case, there are 1575 local optees,

which include 8 preferential allotment to the State of

Telangana on account of widowed female employees/

persons facing medical hardship. The facts further reveal

that 61 Andhra Pradesh locals and 8 non-locals who

claimed preferential allotment have been considered for

tentative allotment to the State of Telangana as per their

option. After exhausting the local optees and preferential

claims on spouse criteria, 80 Telangana State locals did

not exercise their options and therefore, they have been

considered for tentative allotment to the State of Telangana

keeping   in   view   the   executive   instructions   dated

25.02.2015. The facts further reveal that after exhausting

the Telangana State locals, 70 Andhra Pradesh locals and

30 non-locals who have opted for the State of Telangana

have also been considered for allotment to the State of

Telangana as per their options under Para 18 of the

Guidelines. In addition to the above, 2 Andhra Pradesh

locals who have opted for the State of Andhra Pradesh and

4 Telangana locals who have opted for the State of Andhra

Pradesh have been tentatively allocated to the State of
                               34




Telangana in the reverse order of seniority under Para 18(f)

and 2 non-locals who did not exercise options have also

been tentatively allocated to the State of Telangana. Thus,

in total 1832 employees have been allocated tentatively to

the State of Telangana against the posts allocated to the

State of Telangana. The petitioner's seniority rank is 3438

and her local cadre is the State of Andhra Pradesh. She

opted for allotment to the State of Telangana, however, for

want of vacancies, she has not been allocated to the State

of Telangana and she was allocated to the State of Andhra

Pradesh vide Notification dated 14.07.2016. The petitioner

did submit a representation stating family reasons and the

Sub-committee    in   the   Meeting   dated    24.08.2016/

05.11.2016 considered the representation of the petitioner

and forwarded the same to the Government of India,

however keeping in view the vacancies and allotment, the

representation of the petitioner was rejected and after

getting approval by the Chief Secretaries of both the

States, the matter was forwarded for final allocation to the

Government of India. The Government of India has

examined the said proposals and has issued a final
                                         35




allocation list on 22.02.2017 and the petitioner has been

allocated to the State of Andhra Pradesh. The contention of

the petitioner that her objections have not been considered

is therefore incorrect.


19.       The Hon'ble Supreme Court of India in the case of

Indradeo Paswan v Union of India1, while dealing with the

Bihar Reorganization Act, 2000, in paragraph 12 has held

as under:-

          "12. We see no reason not to accept the principle adopted
          in Prakash Chandra Sinha v. Union of India [(2003) 4 JCR
          165] by the High Court that the allocation should not be
          interfered with on individual grievances relating to non-
          acceptance of options exercised, unless clear illegality or
          Wednesbury unreasonableness is established. The State
          was reorganised with effect from 20-11-2000. We are in
          the year 2007. It had taken almost five years for the Union
          of India to publish the final list of allocation regarding this
          Department. In the absence of any clear ground for
          interference found in the case, merely on the ground that
          the appellant had opted for going to the State of
          Jharkhand but had been allocated to the State of Bihar, it
          does not appear to be necessary or proper to interfere with
          the order of allocation. It is brought to our notice that the
          State of Bihar had subsequently informed the appellant
          that he had been given regular promotion to the post of
          Additional Director of Mines by the Department of Mines

1
    (2007) 7 SCC 250
                                    36




      and Geology and that he could join that post. There is
      therefore no subsisting reason for the appellant to
      complain even as regards the post to be held by him in the
      reorganised State of Bihar. It is not necessary for us to
      deal with or comment on the consequences of the
      appellant, in spite of being relieved from the State of
      Jharkhand on 10-5-2005 pursuant to the final allocation,
      not joining the service in the reorganised State of Bihar.
      Suffice it to say that in this appeal we see no ground to
      interfere with the decision of the High Court."


20.   In the light of the aforesaid judgment, as the

allocation has been done keeping in view the executive

instructions framed on the subject, merely because the

petitioner wants to be allocated to the State of Telangana,

the question of interference does not arise.


21.   The petitioner wants her allocation to be changed to

the State of Telangana. The claim of the petitioner cannot

be considered by superseding the claim of the other

employees who are much senior to the petitioner. The

allocation of the petitioner to the State of Andhra Pradesh

has been done strictly in consonance with the statutory

provisions    as   contained      under     Section     77   of    the

Reorganisation Act read with paragraphs 18 and 19 of the
                                  37




Executive Instructions issued by the Government of India,

dated 10.08.2015.


22.       The petitioner has challenged the constitutional

validity of executive instructions issued by the Government

of Andhra Pradesh, dated 30.10.2014 in respect of

allocation of employees to the State of Telangana and the

State of Andhra Pradesh. The executive instructions which

are under challenge have been issued in exercise of powers

conferred under section 77 of the A.P. Reorganisation Act,

2014 and having statutory force. The constitutional

validity of an Act, the Rules or statutory executive

instructions can certainly be challenged under Article 32

of the Constitution of India as well as under Article 226 of

the Constitution of India.


23.       In Shayara Bano v. Union of India2, the Supreme Court

had examined the question of law that a legislation, be it

plenary or subordinate, can be challenged on the ground

of arbitrariness with regards to the practice of Triple Talaq

and the Muslim Personal Law (Shariat) Application Act,

2
    (22017) 9 SCC 1
                                        38




1937. The Apex Court, per Nariman and Lalit, JJ, held

that:

           "82. It is, therefore, clear from a reading of even the
        aforesaid two Constitution Bench judgments in Mithu
        case [Mithu v. State of Punjab, (1983) 2 SCC 277 : 1983
        SCC (Cri) 405] and Sunil Batra case [Sunil Batra v. Delhi
        Admn., (1978) 4 SCC 494 : 1979 SCC (Cri) 155] that
        Article 14 has been referred to in the context of the
        constitutional invalidity of statutory law to show that such
        statutory law will be struck down if it is found to be
        "arbitrary".

           83. However,          the        three-Judge          Bench
        in McDowell [State of A.P. v. McDowell and Co., (1996) 3
        SCC 709] dealt with the binding Constitution Bench
        decision in Mithu [Mithu v. State of Punjab, (1983) 2 SCC
        277 : 1983 SCC (Cri) 405] as follows : (McDowell
        case [State of A.P. v. McDowell and Co., (1996) 3 SCC 709]
        , SCC p. 739, para 45)
               "45. Reference was then made by Shri G.
           Ramaswamy to the decision in Mithu v. State of
           Punjab [Mithu v. State of Punjab, (1983) 2 SCC 277 :
           1983 SCC (Cri) 405] wherein Section 303 of the Penal
           Code, 1860 was struck down. But that decision turned
           mainly on Article 21though Article 14 is also referred to
           along with Article 21. Not only did the offending
           provision exclude any scope for application of judicial
           discretion, it also deprived the accused of the procedural
           safeguards contained in Sections 235(2) and 354(3) of
           the Criminal Procedure Code. The ratio of the said
           decision is thus of no assistance to the petitioners
           herein."

        A binding judgment of five learned Judges of this Court
        cannot be said to be of "no assistance" by stating that the
        decision turned mainly on Article 21, though Article 14
        was also referred to. It is clear that the ratio of the said
                                39




Constitution Bench was based both on Article 14 and
Article 21 as is clear from the judgment of the four learned
Judges in paras 19 and 23 set out supra. [ It is clear that
one judgment can have more than one ratio decidendi.
This was recognised early on by the Privy Council in an
appeal from the Supreme Court of New South Wales,
in Commissioners of Taxation for the State of New South
Wales v. Palmer, 1907 AC 179 (PC). Lord Macnaghten put
it thus: (AC p. 184)"... But it is impossible to treat a
proposition which the court declares to be a distinct and
sufficient ground for its decision as a mere dictum, simply
because there is also another ground stated upon which,
standing alone, the case might have been determined."
In Jacobs v. London County Council, 1950 AC 361 : (1950)
1 All ER 737, the House of Lords, after referring to some
earlier decisions held, as follows : (AC p. 369 : All ER p.
741) "... However, this may be, there is, in my opinion, no
justification for regarding as obiter dictum a reason given
by a Judge for his decision, because he has given another
reason also. If it were a proper test to ask whether the
decision would have been the same apart from the
proposition alleged to be obiter, then a case which ex facie
decided   two    things     would   decide   nothing.    A   good
illustration    will   be     found     in London       Jewellers
Ltd. v. Attenborough, (1934) 2 KB 206 (CA). In that case
the determination of one of the issues depended on how
far the Court of Appeal was bound by its previous decision
in Folkes v. R., (1923) 1 KB 282 (CA), [in which] the court
had given two grounds for its decision, the second of
which [as stated by Greer, L.J., in Attenborough case,
(1934) 2 KB 206] was that : (KB p. 222) '... where a man
obtains possession with authority to sell, or to become the
owner himself, and then sells, he cannot be treated as
                              40




having obtained the goods by larceny by a trick.'
"In Attenborough case, (1934) 2 KB 206 it was contended
that, since there was another reason given for the decision
in Folkes case, (1923) 1 KB 282, the second reason was
obiter, but Greer, L.J., said in reference to the argument of
counsel : (Attenborough case, KB p. 222)"I cannot help
feeling that if we were unhampered by authority there is
much to be said for this proposition which commended
itself to Swift, J., and which commended itself to me
in Folkes v. R., (1923) 1 KB 282, but that view is not open
to us in view of the decision of the Court of Appeal
in Folkes v. R., (1923) 1 KB 282. In that case two reasons
were given by all the members of the Court of Appeal for
their decision and we are not entitled to pick out the first
reason as the ratio decidendi and neglect the second, or to
pick out the second reason as the ratio decidendi and
neglect the first; we must take both as forming the ground
of the judgment." So, also, in Cheater v. Cater, (1918) 1 KB
247 (CA) Pickford, L.J., after citing a passage from the
judgment of Mellish, L.J., in Erskine v. Adeane, (1873) LR
8 Ch App 756, said : (Cheater case, KB p. 252)"... That is a
distinct statement of the law and not a dictum. It is the
second ground given by the Lord Justice for his judgment.
If a Judge states two grounds for his judgment and bases
his decision upon both, neither of those grounds is a
dictum."] A three-Judge Bench in the teeth of this ratio
cannot, therefore, be said to be good law. Also, the binding
Constitution    Bench     decision    in Sunil   Batra [Sunil
Batra v. Delhi Admn., (1978) 4 SCC 494 : 1979 SCC (Cri)
155] , which held arbitrariness as a ground for striking
down a legislative provision, is not at all referred to in the
three-Judge    Bench     decision    in McDowell [State     of
A.P. v. McDowell and Co., (1996) 3 SCC 709] .
                                  41




      84. The second reason given is that a challenge under
Article 14 has to be viewed separately from a challenge
under Article 19, which is a reiteration of the point of view
of A.K. Gopalan v. State of Madras [A.K. Gopalan v. State of
Madras, 1950 SCR 88 : AIR 1950 SC 27 : (1950) 51 Cri LJ
1383] that fundamental rights must be seen in watertight
compartments. We have seen how this view was upset by
an eleven-Judge Bench of this Court in Rustom Cavasjee
Cooper v. Union of India [Rustom Cavasjee Cooper v. Union
of India, (1970) 1 SCC 248] and followed in Maneka
Gandhi [Maneka Gandhi v. Union of India, (1978) 1 SCC
248] . Arbitrariness in legislation is very much a facet of
unreasonableness in Articles 19(2) to (6), as has been laid
down in several judgments of this Court, some of which
are referred to in Om Kumar [Om Kumar v. Union of India,
(2001) 2 SCC 386 : 2001 SCC (L&S) 1039] and, therefore,
there is no reason why arbitrariness cannot be used in the
aforesaid sense to strike down legislation under Article 14
as well.

      85. The third reason given is that the courts cannot sit
in judgment over parliamentary wisdom. Our law reports
are     replete    with    instance    after   instance     where
parliamentary wisdom has been successfully set at naught
by this Court because such laws did not pass muster on
account of their being "unreasonable", which is referred to
in Om Kumar [Om Kumar v. Union of India, (2001) 2 SCC
386 : 2001 SCC (L&S) 1039] . We must never forget the
admonition given by Khanna, J. in State of Punjab v. Khan
Chand [State of Punjab v. Khan Chand, (1974) 1 SCC 549]
. He said : (SCC p. 558, para 12)
         "12. It would be wrong to assume that there is an
      element of judicial arrogance in the act of the courts in
                                42




   striking down an enactment. The Constitution has
   assigned to the courts the function of determining as to
   whether the laws made by the legislature are in
   conformity with the provisions of the Constitution. In
   adjudicating the constitutional validity of statutes, the
   courts discharge an obligation which has been imposed
   upon them by the Constitution. The courts would be
   shirking their responsibility if they hesitate to declare
   the provisions of a statute to be unconstitutional, even
   though those provisions are found to be violative of the
   Articles of the Constitution. Articles 32 and 226 are an
   integral part of the Constitution and provide remedies
   for enforcement of fundamental rights and other rights
   conferred by the Constitution. Hesitation or refusal on
   the part of the courts to declare the provisions of an
   enactment to be unconstitutional, even though they are
   found to infringe the Constitution because of any notion
   of judicial humility would in a large number of cases
   have the effect of taking away or in any case eroding the
   remedy provided to the aggrieved parties by the
   Constitution. Abnegation in matters affecting one's own
   interest may sometimes be commendable but
   abnegation in a matter where power is conferred to
   protect the interest of others against measures which
   are violative of the Constitution is fraught with serious
   consequences. It is as much the duty of the courts to
   declare a provision of an enactment to be
   unconstitutional if it contravenes any article of the
   Constitution as it is theirs to uphold its validity in case
   it is found to suffer from no such infirmity."
      This again cannot detain us.

   86. One more reason given is that the proportionality
doctrine, doubtful of application even in administrative
law, should not, therefore, apply to this facet of Article 14
in constitutional law. Proportionality as a constitutional
doctrine has been highlighted in Om Kumar v. Union of
India [Om Kumar v. Union of India, (2001) 2 SCC 386 :
2001 SCC (L&S) 1039] , as follows : (SCC pp. 400-01,
paras 30-32)
       "30. On account of a Chapter on Fundamental
   Rights in Part III of our Constitution right from 1950,
   Indian courts did not suffer from the disability similar to
   the one experienced by English courts for declaring as
   unconstitutional legislation on     the   principle      of
   proportionality or reading them in a manner consistent
   with the charter of rights. Ever since 1950, the principle
   of "proportionality" has indeed been applied vigorously
                             43




to legislative (and administrative) action in India. While
dealing with the validity of legislation infringing
fundamental freedoms enumerated in Article 19(1) of the
Constitution of India--such as freedom of speech and
expression, freedom to assemble peaceably, freedom to
form associations and unions, freedom to move freely
throughout the territory of India, freedom to reside and
settle in any part of India--this Court has occasion to
consider whether the restrictions imposed by legislation
were disproportionate to the situation and were not the
least restrictive of the choices. The burden of proof to
show that the restriction was reasonable lay on the
State. "Reasonable restrictions" under Articles 19(2) to
(6) could be imposed on these freedoms only by
legislation and courts had occasion throughout to
consider the proportionality of the restrictions. In
numerous judgments of this Court, the extent to which
"reasonable restrictions" could be imposed was
considered.       In Chintamanrao v. State      of     M.P.
[Chintamanrao v. State of M.P., AIR 1951 SC 118 : 1950
SCR 759] Mahajan, J. (as he then was) observed that
(AIR p. 119, para 7) "reasonable restrictions" which the
State could impose on the fundamental rights "should
not be arbitrary or of an excessive nature, beyond what
is required in the interests of the public". "Reasonable"
implied intelligent care and deliberation, that is,
the choice of a course which reason dictated. Legislation
which arbitrarily or excessively invaded the right could
not be said to contain the quality of reasonableness
unless it struck a proper balance between the rights
guaranteed and the control permissible under Articles
19(2) to (6). Otherwise, it must be held to be wanting in
that quality. Patanjali Sastri, C.J. in State of
Madras v. V.G. Row [State of Madras v. V.G. Row, 1952
SCR 597 : AIR 1952 SC 196 : 1952 Cri LJ 966] ,
observed that the Court must keep in mind the 'nature
of the right alleged to have been infringed, the
underlying purpose of the restrictions imposed, the
extent and urgency of the evil sought to be remedied
thereby, the disproportion of the imposition, the
prevailing conditions at the time'. (AIR p. 200, para 15)
This principle of proportionality vis-à-vis legislation was
referred to by Jeevan Reddy, J. in State of
A.P. v. McDowell & Co. [State of A.P. v. McDowell and
Co., (1996) 3 SCC 709] recently. This level of scrutiny
has been a common feature in the High Court and the
Supreme Court in the last fifty years. Decided cases run
into thousands.

    31. Article 21 guarantees liberty and has also been
subjected to principles of "proportionality". Provisions of
the Criminal Procedure Code, 1973 and the Penal Code,
1860     came     up    for   consideration     in Bachan
Singh v. State of Punjab [Bachan Singh v. State of
                               44




   Punjab, (1980) 2 SCC 684 : 1980 SCC (Cri) 580] the
   majority upholding the legislation. The dissenting
   judgment of Bhagwati, J. (see Bachan Singh v. State of
   Punjab [Bachan Singh v. State of Punjab, (1982) 3 SCC
   24 : 1982 SCC (Cri) 535] ) dealt elaborately with
   "proportionality" and held that the punishment provided
   by the statute was disproportionate.

       32. So far as Article 14 is concerned, the courts in
   India examined whether the classification was based on
   intelligible differentia and whether the differentia had a
   reasonable nexus with the object of the legislation.
   Obviously, when the courts considered the question
   whether the classification was based on intelligible
   differentia, the courts were examining the validity of the
   differences and the adequacy of the differences. This is
   again nothing but the principle of proportionality. There
   are also cases where legislation or rules have been
   struck down as being arbitrary in the sense of being
   unreasonable [see Air India v. Nergesh Meerza [Air
   India v. Nergesh Meerza, (1981) 4 SCC 335 : 1981 SCC
   (L&S) 599] (SCC at pp. 372-73)]. But this latter aspect of
   striking down legislation only on the basis of
   "arbitrariness"     has    been   doubted     in State  of
   A.P. v. McDowell and Co. [State of A.P. v. McDowell and
   Co., (1996) 3 SCC 709] "


   87. The thread of reasonableness runs through the
entire fundamental rights chapter. What is manifestly
arbitrary is obviously unreasonable and being contrary to
the rule of law, would violate Article 14. Further, there is
an apparent contradiction in the three-Judge Bench
decision in McDowell [State of A.P. v. McDowell and Co.,
(1996) 3 SCC 709] when it is said that a constitutional
challenge can succeed on the ground that a law is
"disproportionate, excessive or unreasonable", yet such
challenge would fail on the very ground of the law being
"unreasonable,     unnecessary      or   unwarranted".      The
arbitrariness    doctrine   when     applied    to   legislation
obviously would not involve the latter challenge but would
only involve a law being disproportionate, excessive or
otherwise being manifestly unreasonable. All the aforesaid
grounds, therefore, do not seek to differentiate between
                                    45




State action in its various forms, all of which are
interdicted if they fall foul of the fundamental rights
guaranteed to persons and citizens in Part III of the
Constitution.

   88. We       only     need      to     point      out   that   even
after McDowell [State of A.P. v. McDowell and Co., (1996) 3
SCC 709] , this Court has in fact negated statutory law on
the ground of it being arbitrary and therefore violative of
Article   14    of     the   Constitution       of   India.   In Malpe
Vishwanath       Acharya v. State          of     Maharashtra [Malpe
Vishwanath Acharya v. State of Maharashtra, (1998) 2
SCC 1] , this Court held that after passage of time, a law
can become arbitrary, and, therefore, the freezing of rents
at a 1940 market value under the Bombay Rent Act would
be arbitrary and violative of Article 14 of the Constitution
of India (see paras 8 to 15 and 31).

   89. Similarly       in Mardia        Chemicals     Ltd. v. Union   of
India [Mardia Chemicals Ltd. v. Union of India, (2004) 4
SCC 311] , this Court struck down Section 17(2) of the
Securitisation and Reconstruction of Financial Assets and
Enforcement of Security Interest Act, 2002, as follows :
(SCC p. 354, para 64)
        "64. The condition of pre-deposit in the present case
    is bad rendering the remedy illusory on the grounds
    that : (i) it is imposed while approaching the
    adjudicating authority of the first instance, not in
    appeal, (ii) there is no determination of the amount due
    as yet, (iii) the secured assets or their management with
    transferable interest is already taken over and under
    control of the secured creditor, (iv) no special reason for
    double security in respect of an amount yet to be
    determined and settled, (v) 75% of the amount claimed
    by no means would be a meagre amount, and (vi) it will
    leave the borrower in a position where it would not be
    possible for him to raise any funds to make deposit of
    75% of the undetermined demand. Such conditions are
    not only onerous and oppressive but also unreasonable
                                  46




    and arbitrary. Therefore, in our view, sub-section (2) of
    Section 17 of the Act is unreasonable, arbitrary and
    violative of Article 14 of the Constitution."


   90. In two other fairly recent judgments, namely, State
of T.N. v. K. Shyam Sunder [State of T.N. v. K. Shyam
Sunder, (2011) 8 SCC 737 : 6 SCEC 65] , SCC at paras 50
to 53, and A.P. Dairy Development Corpn. Federation v. B.
Narasimha       Reddy [A.P.      Dairy      Development      Corpn.
Federation v. B. Narasimha Reddy, (2011) 9 SCC 286] ,
SCC at para 29, this Court reiterated the position of law
that a legislation can be struck down on the ground that it
is arbitrary and therefore violative of Article 14 of the
Constitution.
   xxx xxx xxx

   101. It will be noticed that a Constitution Bench of this
Court    in Indian     Express     Newspapers         (Bombay)    (P)
Ltd. v. Union     of   India [Indian        Express    Newspapers
(Bombay) (P) Ltd. v. Union of India, (1985) 1 SCC 641 :
1985 SCC (Tax) 121] stated that it was settled law that
subordinate legislation can be challenged on any of the
grounds available for challenge against plenary legislation.
This being the case, there is no rational distinction
between the two types of legislation when it comes to this
ground of challenge under Article 14. The test of manifest
arbitrariness, therefore, as laid down in the aforesaid
judgments would apply to invalidate legislation as well as
subordinate      legislation    under    Article      14.   Manifest
arbitrariness, therefore, must be something done by the
legislature     capriciously,    irrationally    and/or     without
adequate determining principle. Also, when something is
done which is excessive and disproportionate, such
legislation   would     be     manifestly    arbitrary.     We   are,
                                           47




          therefore, of the view that arbitrariness in the sense of
          manifest arbitrariness as pointed out by us above would
          apply to negate legislation as well under Article 14.


24.       In the present case, the executive instructions issued

on the subject have been issued to provided transparency

in the matter of allocation of employees and by no stretch

of      imagination,         it   can   be     said   that   the   executive

instructions are arbitrary in nature and therefore, in the

light of the aforesaid Judgment, the question of declaring

the       executive        instructions      as   arbitrary,   illegal   and

unconstitutional, violative of Articles 14, 16 and 20 of the

Constitution of India and also contrary to Section 77 of the

A.P.Reorganisation Act, 2014 does not arise.


25.       In the case of State of Andhra Pradesh v. McDowell &

Co.,3 the liquor manufacturers of Andhra Pradesh had

challenged the vires of the Andhra Pradesh Prohibition

(Amendment) Act, 1995 before the Supreme Court under

Article 32 of the Constitution of India. The Apex Court in

the aforesaid case in paragraph 43 has held as under: -

              "43.     Shri Rohinton Nariman submitted that inasmuch
          as a large number of persons falling within the exempted

3
    (1996) 3 SCC 709
                              48




categories are allowed to consume intoxicating liquors in
the State of Andhra Pradesh, the total prohibition of
manufacture and production of these liquors is 'arbitrary'
and the amending Act is liable to be struck down on this
ground alone. Support for this proposition is sought from
a judgment of this Court in State of T.N. v. Ananthi
Ammal [(1995) 1 SCC 519] . Before, however, we refer to
the holding in the said decision, it would be appropriate to
remind ourselves of certain basic propositions in this
behalf. In the United Kingdom, Parliament is supreme.
There are no limitations upon the power of Parliament. No
court in the United Kingdom can strike down an Act made
by Parliament on any ground. As against this, the United
States of America has a Federal Constitution where the
power of the Congress and the State Legislatures to make
laws is limited in two ways, viz., the division of legislative
powers between the States and the Federal Government
and the fundamental rights (Bill of Rights) incorporated in
the Constitution. In India, the position is similar to the
United States of America. The power of Parliament or for
that matter, the State Legislatures is restricted in two
ways. A law made by Parliament or the legislature can be
struck down by courts on two grounds and two grounds
alone, viz., (1) lack of legislative competence and (2)
violation of any of the fundamental rights guaranteed in
Part III of the Constitution or of any other constitutional
provision. There is no third ground. We do not wish to
enter into a discussion of the concepts of procedural
unreasonableness and substantive unreasonableness --
concepts inspired by the decisions of United States
Supreme Court. Even in U.S.A., these concepts and in
particular the concept of substantive due process have
proved to be of unending controversy, the latest thinking
                               49




tending towards a severe curtailment of this ground
(substantive due process). The main criticism against the
ground of substantive due process being that it seeks to
set up the courts as arbiters of the wisdom of the
legislature in enacting the particular piece of legislation. It
is enough for us to say that by whatever name it is
characterised, the ground of invalidation must fall within
the four corners of the two grounds mentioned above. In
other words, say, if an enactment is challenged as violative
of Article 14, it can be struck down only if it is found that
it is violative of the equality clause/equal protection clause
enshrined therein. Similarly, if an enactment is challenged
as violative of any of the fundamental rights guaranteed by
clauses (a) to (g) of Article 19(1), it can be struck down
only if it is found not saved by any of the clauses (2) to (6)
of Article 19 and so on. No enactment can be struck down
by just saying that it is arbitrary [An expression used
widely and rather indiscriminately -- an expression of
inherently imprecise import. The extensive use of this
expression in India reminds one of what Frankfurter, J.

said in Hattie Mae Tiller v. Atlantic Coast Line Railroad Co., 87 L Ed 610 : 318 US 54 (1943). "The phrase begins life as a literary expression; its felicity leads to its lazy repetition and repetition soon establishes it as a legal formula, undiscriminatingly used to express different and sometimes contradictory ideas", said the learned Judge.] or unreasonable. Some or other constitutional infirmity has to be found before invalidating an Act. An enactment cannot be struck down on the ground that court thinks it unjustified. Parliament and the legislatures, composed as they are of the representatives of the people, are supposed to know and be aware of the needs of the people and what is good and bad for them. The court cannot sit in

judgment over their wisdom. In this connection, it should be remembered that even in the case of administrative action, the scope of judicial review is limited to three grounds, viz., (i) unreasonableness, which can more appropriately be called irrationality, (ii) illegality and (iii) procedural impropriety (see Council of Civil Service Unions v. Minister for Civil Service [1985 AC 374 : (1984) 3 All ER 935 : (1984) 3 WLR 1174] which decision has been accepted by this Court as well). The applicability of doctrine of proportionality even in administrative law sphere is yet a debatable issue. (See the opinions of Lords Lowry and Ackner in R. v. Secy. of State for Home Deptt., ex p Brind [1991 AC 696 : (1991) 1 All ER 720] AC at 766- 67 and 762.) It would be rather odd if an enactment were to be struck down by applying the said principle when its applicability even in administrative law sphere is not fully and finally settled. It is one thing to say that a restriction imposed upon a fundamental right can be struck down if it is disproportionate, excessive or unreasonable and quite another thing to say that the court can strike down enactment if it thinks it unreasonable, unnecessary or unwarranted. Now, coming to the decision in Ananthi Ammal [(1995) 1 SCC 519] , we are of the opinion that it does not lay down a different proposition. It was an appeal from the decision of the Madras High Court striking down the Tamil Nadu Acquisition of Land for Harijan Welfare Schemes Act, 1978 as violative of Articles 14, 19 and 300- A of the Constitution. On a review of the provisions of the Actthis Court found that it provided a procedure which was substantially unfair to the owners of the land as compared to the procedure prescribed by the Land Acquisition Act, 1894, insofar as Section 11 of the Act provided for payment of compensation in instalments if it

exceeded rupees two thousand. After noticing the several features of the Act including the one mentioned above, this Court observed: (SCC p. 526, para 7) "7. When a statute is impugned under Article 14 what the court has to decide is whether the statute is so arbitrary or unreasonable that it must be struck down. At best, a statute upon a similar subject which derives its authority from another source can be referred to, if its provisions have been held to be reasonable or have stood the test of time, only for the purpose of indicating what may be said to be reasonable in the context. We proceed to examine the provisions of the said Act upon this basis."

26. In the light of the aforesaid judgment, the executive

instructions cannot be said to be arbitrary and

unreasonable and a transparent mechanism has been

devised for allocating the employees and after examination

of the executive instructions, this Court is of the

considered opinion that they cannot be declared as

unconstitutional as prayed for on account of alleged

arbitrariness.

27. In the case of Namit Sharma v. Union of India4, there

was a challenge to the vires of certain provisions of the

Right to Information Act, 2005 concerning criterion for

appointment of persons for adjudication of disputes under

the Act. The Apex Court noticed the following:-

(2013) 1 SCC 745

"11. An enacted law may be constitutional or unconstitutional. Traditionally, this Court had provided very limited grounds on which an enacted law could be declared unconstitutional. They were legislative competence, violation of Part III of the Constitution and reasonableness of the law. The first two were definite in their scope and application while the cases falling in the third category remained in a state of uncertainty. With the passage of time, the law developed and the grounds for unconstitutionality also widened. D.D. Basu in Shorter Constitution of India (14th Edn., 2009) has detailed, with reference to various judgments of this Court, the grounds on which the law could be invalidated or could not be invalidated. Reference to them can be made as follows:

"Grounds of unconstitutionality.-- A law may be unconstitutional on a number of grounds:

(i) Contravention of any fundamental right, specified in Part III of the Constitution. (Ref. Under Article 143: Special Reference No. 1 of 1964, In re [AIR 1965 SC 745 : (1965) 1 SCR 413] .)

(ii) Legislating on a subject which is not assigned to the relevant legislature by the distribution of powers made by the Seventh Schedule, read with the connected articles. (Ref. Special Reference No. 1 of 1964, In re [AIR 1965 SC 745 : (1965) 1 SCR 413] .)

(iii) Contravention of any of the mandatory provisions of the Constitution which impose limitations upon the powers of a legislature e.g. Article 301. (Ref. Atiabari Tea Co. Ltd. v. State of Assam [AIR 1961 SC 232] .)

(iv) In the case of a State law, it will be invalid insofar as it seeks to operate beyond the boundaries of the State. (State of Bombay v. R.M.D.

Chamarbaugwala [AIR 1957 SC 699] .)

(v) That the legislature concerned has abdicated its essential legislative function as assigned to it by the Constitution or has made an excessive delegation of that power to some other body. (Hamdard Dawakhana v. Union of India [AIR 1960 SC 554 : 1960 Cri LJ 735] .")

12. On the other hand, a law cannot be invalidated on the following grounds:

"(a) That in making the law (including an Ordinance), the law-making body did not apply its mind (even though it may be a valid ground for challenging an executive act), (Ref. Nagaraj K. v. State of A.P. [(1985) 1 SCC 523 : 1985 SCC (L&S) 280] ) or was prompted by some improper motive. (Ref. Rehman Shagoo v. State of J&K [AIR 1960 SC 1 : 1960 Cri LJ 126 : (1960) 1 SCR 680] .)

(b) That the law contravenes some constitutional limitation which did not exist at the time of enactment of the law in question. (Ref. STO v. Ajit Mills Ltd. [(1977) 4 SCC 98 : 1977 SCC (Tax) 536] )

(c) That the law contravened any of the directive contained in Part IV of the Constitution. (Ref. Deep Chand v. State of U.P. [AIR 1959 SC 648] )"

28. The executive instructions under challenge does not

contravene any fundamental right and does not contravene

any mandatory provision of the Constitution of India and

therefore, the question of quashing the executive

instructions as prayed for does not arise.

29. In Supreme Court Advocates-on-Record Association v.

Union of India5, the constitutional validity of the

Constitution (Ninety-ninth Amendment) Act, 2014 and the

(2016) 5 SCC 1

National Judicial Appointments Commission Act, 2014

were challenged before the Supreme Court. The

Constitutional Bench held as under:-

"853. The accepted view is that a parliamentary statute can be struck down only if it is beyond legislative competence or violates Article 13 or the fundamental rights. The basic structure doctrine is not available for striking down a statute. It was held in State of A.P. v. McDowell & Co. [State of A.P. v. McDowell & Co., (1996) 3 SCC 709, para 43] that: (SCC pp. 737-38) "43. ... The power of Parliament or for that matter, the State Legislatures is restricted in two ways. A law made by Parliament or the legislature can be struck down by courts on two grounds and two grounds alone viz. (1) lack of legislative competence and (2) violation of any of the fundamental rights guaranteed in Part III of the Constitution or of any other constitutional provision. There is no third ground."

854. This view was followed in Public Services Tribunal Bar Assn. v. State of U.P. [Public Services Tribunal Bar Assn. v. State of U.P., (2003) 4 SCC 104 : 2003 SCC (L&S) 400, para 26] in the following words: (SCC p. 120) "26. The constitutional validity of an Act can be challenged only on two grounds viz. (i) lack of legislative competence; and (ii) violation of any of the fundamental rights guaranteed in Part III of the Constitution or of any other constitutional provisions. In State of A.P. v. McDowell & Co. [State of A.P. v. McDowell & Co., (1996) 3 SCC 709, para 43] this Court has opined that except the above two grounds there is no third ground on the basis of which the law made by the competent legislature can be invalidated and that the ground of invalidation must necessarily fall within the four corners of the aforementioned two grounds."

857. Strictly speaking, therefore, an amendment to the Constitution can be challenged only if it alters the basic

structure of the Constitution and a law can be challenged if:

(1) It is beyond the competence of the Legislature; (2) It violates Article 13 of the Constitution;

(3) It is enacted contrary to a prohibition in the Constitution; and (4) It is enacted without following the procedure laid down in the Constitution."

30. Keeping in view the aforesaid judgment, it can never

be said that the executive instructions are violative of

Articles 14, 16 and 21 of the Constitution of India, nor can

it be said that the executive instructions have been framed

contrary to the provisions of the Constitution of India, nor

can the executive instructions be termed as arbitrary and

therefore, keeping in view the aforesaid judgments, the

question of interference does not arise.

31. The general notion pertaining to challenging the

constitutional validity of a law, as noted in Mc.Dowell

case, recognized two grounds. These are:-

      (a)      Lack of legislative competence;

      (b)      Violation of any of the fundamental rights

guaranteed in Part III of the Constitution or of

any other constitutional provision.

32. Subsequently, "arbitrariness" has also been

considered as a ground to challenge the constitutional

validity of a law in the Shayara Bano case, after

re-examining the legal position in McDowell case.

33. This Court, in the light of the aforesaid judgment, is

of the view that the petitioner has challenged the executive

instructions without there being any ground to challenge

the same and in respect of allocation, which was made in

the year 2017 on account of interim order, the petitioner is

continuing in the State of Telangana. This Court is of the

opinion that the petitioner has not been able to make out

any case for interference in a transparent process of

allocation and the writ petition deserves to be dismissed

and is accordingly dismissed.

W.P.No.38658 of 2016

34. The petitioner before this Court, Dr. Machiraju

Vasudeva Murali, who is working as Professor of

Paediatrics, Government Medical College, Nizamabad, has

filed the present writ petition aggrieved by his allocation to

the State of Andhra Pradesh.

35. The facts of the record reveal that the petitioner was

born on 03.06.1959 in Sangareddy, Medak District. He

has passed 1st and 2nd classes from Primary School in

Hyderabad and 3rd to 5th classes in Nizamabad, 6th to 10th

classes in Nellore and thereafter, he has completed First

Year Intermediate in Nellore and Second Year Intermediate

in Rajahmundry and therefore, keeping in view the

executive instructions, dated 30.10.2014, he has been

treated as local candidate of Andhra Pradesh. The

petitioner has also challenged the constitutional validity of

the executive instructions, dated 30.10.2014 only on the

ground that he has been allocated to the State of Andhra

Pradesh. He has not been able to point out a single

example discriminating the petitioner vis-à-vis other

employees. This Court does not find any reason to interfere

with the allocation of the petitioner.

W.P.No.42109 of 2016

36. The petitioner before this Court, Dr. I.Sreelakshmi,

who is an Associate Professor (Pathology), has challenged

the constitutional validity of executive instructions issued

by General Administration Department, dated 30.10.2014

as well as allocation to the State of Andhra Pradesh. She

has prayed for quashment of Notification dated 25.01.2016

allocating her to the State of Andhra Pradesh as well as a

prayer has been made for continuing her in the State of

Telangana.

37. The petitioner has stated in the writ petition that she

has studied from elementary school to Class X at St.

Joseph School, Nandyal, Kurnool District and therefore,

she has prosecuted her studies in the united State of

Andhra Pradesh. The petitioner's local status is State of

Andhra Pradesh keeping in view the executive instructions

framed on the subject and the petitioner's allocation has

been made in reverse order of seniority.

38. In the considered opinion of this Court, after careful

consideration of the entire record, as the petitioner's local

status is Andhra Pradesh merely because she was posted

at the time of allocation in Hyderabad does not entitle her

to continue in the State of Telangana.

39. The petitioner has not been able to point out a single

example in the writ petition which establishes that she has

been discriminated in the matter of allocation done in the

year 2016, which is strictly in consonance with the

statutory provisions as contained under Section 77 of the

Reorganisation Act and the executive instructions framed

thereunder does not warrant interference by this Court.

W.P.No.996 of 2017

40. The petitioners, Dr. G.Triveni and Dr. M.Praveen,

who are serving as Civil Assistant Surgeons, are aggrieved

by their allocation to the State of Andhra Pradesh. The

facts of the case reveal that the petitioner No.1 is the wife

of the petitioner No.2. Petitioner No.1 has studied from

1988 to 1993 in Guntur which falls under the State of

Andhra Pradesh and petitioner No.2 has studied from

1986 to 1992 in SPSR Nellore and Visakhapatnam

Districts which also fall in the State of Andhra Pradesh.

Therefore, they have rightly been allocated to the State of

Andhra Pradesh. The petitioners' representations have

been considered by the authorities and therefore, as the

petitioners have been allocated to the State of Andhra

Pradesh strictly in consonance with the statutory

provisions as contained under Section 77 of the

Reorganisation Act as well as the executive instructions

dated 30.10.2014, no case for interference is made out in

the matter.

W.P.No.1197 of 2017

41. The petitioner, Dr. Ratnam Andalu, who is serving as

Associate Professor in Obstetrics & Gynaecology, is

aggrieved by her allocation to the State of Andhra Pradesh.

The facts of the case reveal that the petitioner has studied

from 1971 to 1987 in Waltair, Visakhapatnam District,

which falls under the State of Andhra Pradesh and

therefore, she has rightly been allocated to the State of

Andhra Pradesh. The petitioner's representation has been

considered by the authorities and therefore, as the

petitioner has been allocated to the State of Andhra

Pradesh strictly in consonance with the statutory

provisions as contained under Section 77 of the

Reorganisation Act as well as the executive instructions

dated 30.10.2014, no case for interference is made out in

the matter.

W.P.No.3055 of 2017

42. The petitioner, Dr.Kamatham Madhusudhan, is

working as Associate Professor in Paediatrics, Gandhi

Medical College, Hyderabad. He has studied from 1974 to

1981 in Anantapur District, which falls under the State of

Andhra Pradesh and therefore, his local status is Andhra

Pradesh. Keeping in view the executive instructions dated

30.10.2014, he has been allocated to the State of Andhra

Pradesh. The petitioner has not able to point out a single

case in which the respondents have deviated from the

guidelines dated 30.10.2014 and therefore, no case for

interference is made out in the matter.

W.P.No.3056 of 2017

43. The petitioner, Dr.J.Anunayi, who is an Associate

Professor of Pathology, Osmania Medical College,

Hyderabad, has also challenged the constitutional validity

of executive instructions dated 30.10.2014 issued by the

General Administration Department in the matter of

allocation. The petitioner's local status is the State of

Andhra Pradesh as the petitioner has studied right from

1971 to 1978 in Kurnool and Chittoor Districts, which are

under the State of Andhra Pradesh and therefore, as the

petitioner's local status is Andhra Pradesh, she has rightly

been allocated to the State of Andhra Pradesh. The

petitioner has also not been able to point out a single

example, in which deviation has been done by the

respondents contrary to the executive instructions dated

30.10.2014 and no case for interference is made out in the

matter.

W.P.No.3295 of 2017

44. The petitioner, Dr.P.Padmaja, who is serving on the

post of Associate Professor of Dermatology has challenged

the constitutional validity of the executive instructions

dated 30.10.2014 as well as the allocation of the petitioner

to the State of Andhra Pradesh vide order dated

25.01.2017. The undisputed facts of the case reveal that

the petitioner has studied in Visakhapatnam from 1971 to

1978 and by virtue of her study and keeping in view the

executive instructions dated 30.10.2014, she has rightly

been allocated in the reverse order of seniority to the State

of Andhra Pradesh. The petitioner wants to continue in the

State of Telangana on one pretext or the other, which is

not at all permissible in the light of the executive

instructions dated 30.10.2014. No case for interference is

made out in the matter.

W.P.No.3296 of 2017

45. The petitioner before this Court, Dr Gurava

Vasireddy, who is serving on the post of Assistant

Professor of Pathology, Osmania Medical College,

Hyderabad, has also challenged the constitutional validity

of the executive instructions, dated 30.10.2014 in the

matter of allocation in exercise of powers conferred under

Section 77 of the Reorganisation Act.

46. In the present case, the petitioner has been allocated

to the State of Andhra Pradesh as per the option submitted

by him. Now, after the entire exercise is over, the petitioner

wants allocation to the State of Telangana.

47. In the considered opinion of this Court, the allocation

has been done keeping in view the executive instructions,

dated 30.10.2014 and this Court does not find any reason

to interfere with the allocation of the petitioner.

W.P.No.3298 of 2017

48. The petitioner before this Court, Dr. N.Padmapriya,

who is serving on the post of Associate Professor of

Microbiology, Osmania Medical College, Hyderabad, has

again challenged the constitutional validity of the executive

instructions, dated 30.10.2014 and the petitioner wants to

continue in the State of Telangana.

49. The petitioner has been allocated to the State of

Andhra Pradesh keeping in view the executive

instructions, dated 30.10.2014 and the allocation has

been done as per the strength in the cadre. The petitioner

has studied from 1974 to 1981 at Bapatla and therefore,

she has rightly been allocated to the State of Andhra

Pradesh. No case for interference is made out in the matter

of allocation done by the respondents.

W.P.No.3299 of 2017

50. The petitioner before this Court, Dr. L.Jayalakshmi,

who is serving on the post of Associate Professor of

Microbiology, Osmania Medical College, Hyderabad, has

challenged the constitutional validity of the executive

instructions, dated 30.10.2014 and also challenged the

proceedings, dated 25.01.2017 allocating her to the State

of Andhra Pradesh.

51. This Court has carefully gone through the record and

the petitioner has been allocated in the order of reverse

seniority to the State of Andhra Pradesh.

52. The petitioner has not been able to point out a single

example wherein any deviation has been done from the

executive instructions dated 30.10.2014 read with Section

77 of the Reorganisation Act and therefore, no case for

interference is made out.

W.P.No.3300 of 2017

53. The petitioner before this Court, Dr.M.Sugatha, who

is working on the post of Associate Professor, Department

of Forensic Medicine and Toxicology, Osmania Medical

College/OGH, Hyderabad, has been allocated to the State

of Andhra Pradesh keeping in view the executive

instructions dated 30.10.2014. Aggrieved by her allocation,

she has challenged the constitutional validity of the

executive instructions dated 30.10.2014. The petitioner's

representation has been looked into by the respondents.

54. The petitioner has not able to point out a single

example, in which the respondents have deviated from the

executive instructions, dated 30.10.2014 and therefore,

the question of interference in the matter of allocation

done by the respondents does not arise.

W.P.No.3301 of 2017

55. The petitioner before this Court, Dr. K.Hima Bindu,

who is serving on the post of Associate Professor in

Pharmacology, Kakatiya Medical College, Warangal, has

challenged the constitutional validity of the executive

instructions, dated 30.10.2014 issued by the Government

of India.

56. The petitioner has studied from 1980 to 1987 in

Nellore and therefore, her local status is the State of

Andhra Pradesh and in those circumstances, the petitioner

has rightly been allocated to the State of Andhra Pradesh.

The representation of the petitioner was also considered by

the respondents. The petitioner has not been able to point

out a single example, wherein the respondents have

deviated from the executive instructions issued in the

matter and no case for interference is made out in the

matter.

W.P.No.3302 of 2017

57. The petitioner before this Court, Dr. V.Lakshmi

Kameswari, who is serving on the post of Professor and

Head of the Department of Pharmacology, Government

Medical College, Nizamabad, has challenged the

constitutional validity of the executive instructions issued

by the Government of India as well as the proceedings

dated 25.01.2017 allocating her to the State of Andhra

Pradesh and consequential relieving proceedings.

58. The petitioner has stated in the affidavit that she has

studied from 1971 to 1977 in Guntur and therefore, her

local status by virtue of her study is the State of Andhra

Pradesh. The petitioner's representation against the

tentative allotment has already been looked into and she

has been rightly allocated to the State of Andhra Pradesh.

The petitioner has not been able to point out a single

example, wherein the respondents have deviated from the

guidelines issued in the matter of allocation of employees

and no case for interference is made out in the matter of

allocation.

W.P.No.3544 of 2017

59. The petitioner before this Court, Dr J.Madhavi Latha,

who is serving on the post of Professor in Biochemistry,

Kakatiya Medical College, Warangal, has challenged the

constitutional validity of the executive instructions, dated

30.10.2014 issued by the Government of India in exercise

of powers conferred under Section 77 of the Reorganisation

Act.

60. The petitioner has studied in the State of Andhra

Pradesh from 1974-1981 and her local status is the State

of Andhra Pradesh and therefore, she has been rightly

allocated to the State of Andhra Pradesh vide order dated

25.01.2017 and has been rightly relieved vide proceedings,

dated 27.01.2017. The petitioner has not been able to

point out a single example, wherein the respondents have

deviated from the guidelines issued on the subject

discriminating the petitioner vis-à-vis the other employees

and therefore, the allocation has been done strictly as per

the seniority keeping in view the local status of the

petitioner.

W.P.No.4560 of 2017

61. The petitioner, Dr. C.V.Vijaya Lakshmi, who is

serving on the post of Civil Assistant Surgeon, Rural

Health Centre, Patancheru, Hyderabad, has filed the

present writ petition challenging the constitutional validity

of the executive instructions, dated 29/30.10.2014 issued

by the Government of India and re-issued by the State

Government, dated 30.10.2014 in exercise of powers

conferred under Section 77(2) of the Reorganisation Act.

The petitioner is also aggrieved by the order allocating her

to the State of Andhra Pradesh, dated 14.07.2016 and she

wants to continue in the State of Telangana in spite of the

fact that her local status is the State of Andhra Pradesh.

62. The petitioner has studied from 1983 to 1989 in

Krishna District, which comes under the State of Andhra

Pradesh. The petitioner has not been able to point out a

single example, wherein the respondents have violated the

seniority rules/local status and therefore, no case for

interference is made out in the matter.

W.P.No.4561 of 2017

63. The petitioner before this Court, Dr. N.Armugam,

who is working as Assistant Professor (Radiotherapy),

Institute of Oncology & Regional Cancer Centre,

Hyderabad, has filed the present writ petition challenging

the constitutional validity of the executive instructions,

dated 29/30.10.2014 issued by the Government of India in

exercise of powers conferred under Section 77(2) of the

Reorganisation Act. The petitioner is also aggrieved by his

allocation to the State of Andhra Pradesh, dated

25.01.2017.

64. The petitioner has rightly been allocated to the State

of Andhra Pradesh keeping in view the executive

instructions as well as the seniority rules/local status. The

petitioner has not been able to point out a single example,

wherein the respondents have deviated from the executive

instructions discriminating the petitioner vis-à-vis the

other employees. No case for interference is made out in

the matter.

W.P.No.4586 of 2017

65. The petitioner, Dr. Gollapalli Madhuri, who is serving

on the post of Medical Officer, Primary Health Centre,

Narayanakhed, Sanga Reddy District, has challenged the

constitutional validity of the executive instructions, dated

29/30.10.2014 issued by the Government of India.

66. The petitioner has studied from 1991 to 1994 in

Kakinada, which comes under the State of Andhra Pradesh

and therefore, her local status is the State of Andhra

Pradesh. Hence, the petitioner has rightly been allocated

to the State of Andhra Pradesh, keeping in view her local

status and seniority position. The petitioner has not been

able to point out a single example, wherein the

respondents have deviated from the executive instructions

and no case for interference is made out in the matter.

W.P.No.4588 of 2017

67. The petitioners before this Court, Dr. J.Mayurnatha

Reddy and Dr. S.Nagamani - husband and wife, have

challenged the constitutional validity of the executive

instructions, dated 29.10.2014 issued by the Government

of India and re-issued on 30.10.2014 by the State of

Andhra Pradesh in exercise of powers conferred under

Section 77(2) of the Reorganisation Act.

68. The petitioner No.1 has studied from 1969 to 1976 in

Chittoor District, meaning thereby the local status of the

petitioner No.1 is the State of Andhra Pradesh.

69. Both the petitioners have been allocated, being

husband and wife, to one State, i.e., the State of Andhra

Pradesh and the petitioners have not been able to point

out a single example, wherein any deviation has been done

from the seniority list by the respondents. This Court does

not find any reason to interfere in the matter of allocation

of the petitioners to the State of Andhra Pradesh.

W.P.No.6857 of 2017

70. The petitioner before this Court, Dr. S.Narendra

Babu, who is working as Civil Assistant Surgeon in

Paediatrics, CHC, Badepally, Mahabubnagar District, has

challenged the constitutional validity of the executive

instructions, dated 30.10.2014 issued by the Government

of India in the matter of allocation of employees and also

prayed for quashment of the proceedings dated 25.01.2017

and 27.01.2017, by which the petitioner has been

allocated to the State of Andhra Pradesh and has been

relieved to join the State of Andhra Pradesh.

71. The petitioner has been allocated in the reverse order

of seniority and his objections have been looked into and

merely because he has been allocated to the State of

Andhra Pradesh, he has challenged the constitutional

validity of the guidelines. The petitioner has not been able

to point out a single example wherein the respondents

have deviated from the prescribed procedure

discriminating the petitioner and therefore, the question of

interference in the matter of allocation done by the

respondents does not arise.

W.P.No.6890 of 2017

72. The petitioner before this Court, Dr Mrs.Bathini

Kezia, who is working as Civil Assistant Surgeon in Urban

Health Primary Centre, Hyderabad, has filed the present

writ petition being aggrieved by the allocation of the

petitioner to the State of Andhra Pradesh, vide proceedings

dated 22.02.2017 passed by the Government of India in

exercise of powers conferred under Section 77(2) of the

Reorganisation Act. The petitioner is also aggrieved by the

executive instructions dated 29.10.2014 issued in the

matter.

73. As per the study details of the petitioner, she has

been rightly allocated to the State of Andhra Pradesh as

per her local status. The representation of the petitioner

has already been looked into and a final allocation order

has been issued. The petitioner has not been able to point

out a single example, wherein the respondents have

deviated from the seniority of the Assistant Surgeons and

no case for interference is made out in the matter at this

juncture.

W.P.No.6902 of 2017

74. The petitioner before this Court, Dr. I.Anupama, who

is serving on the post of Civil Assistant Surgeon, Amangal,

Ranga Reddy District, has challenged the constitutional

validity of the executive instructions, dated 29/30.10.2014

issued by the Government of India and the proceedings

dated 22.02.2017 allocating her to the State of Andhra

Pradesh. The petitioner has studied from 1991 to 1998 in

Vijayawada which comes under the State of Andhra

Pradesh and in the reverse order of seniority, keeping in

view the local status of the petitioner, the allocation has

been done. The petitioner, merely because she wants to

continue in the State of Telangana, has challenged the

constitutional validity of the executive instructions, dated

30.10.2014.

75. Keeping in view the executive instructions, dated

30.10.2014 and also keeping in view the local status of the

petitioner, the petitioner has rightly been allocated to the

State of Andhra Pradesh. The petitioner has not been able

to point out a single example, wherein the respondents

have deviated from the executive instructions issued in the

matter of allocation of employees and therefore, no case for

interference is made out in the matter.

W.P.No.6904 of 2017

76. The petitioner before this Court, Dr. R.Leela, who is

serving on the post of civil Assistant Surgeon, Pharmacy

Health Centre, Moinabad, Ranga Reddy District, has

challenged the constitutional validity of the executive

instructions, dated 29.10.2014 issued by the Government

of India, which was re-issued by the State of Andhra

Pradesh, dated 30.10.2014.

77. The petitioner's local status is the State of Andhra

Pradesh and therefore, the petitioner has rightly been

allocated to the State of Andhra Pradesh keeping in view

the executive instructions issued by the Government of

India. The petitioner has not been able to point out a

single example, wherein the respondents have deviated

from the executive instructions issued in the matter and

no case for interference is made out in the matter.

W.P.No.7052 of 2017

78. The petitioner, Pampana Venu, who is working as a

Statistical Officer, Mahabubnagar District, has filed the

present writ petition challenging the order, dated

25.02.2017 relieving him to join in the State of Andhra

Pradesh.

79. The petitioner has been allocated to the State of

Andhra Pradesh, keeping in view the executive

instructions, dated 30.10.2014. The petitioner has not

pointed out a single example, wherein the respondents

have deviated from the executive instructions issued in the

matter of allocation of employees. No case for interference

is made out in the matter.

W.P.No.7146 of 2017

80. The petitioner, Dr. P.Hanumantha Rao, who is

serving on the post of Civil Assistant Surgeon, Hyderabad,

has filed the present writ petition challenging the order,

dated 22.02.2017 allocating him to the State of Andhra

Pradesh.

81. The representation of the petitioner has also been

considered by the respondents. The petitioner has been

allocated to the State of Andhra Pradesh, keeping in view

the executive instructions, dated 30.10.2014. The

petitioner has not pointed out a single example, wherein

the respondents have deviated from the executive

instructions issued in the matter of allocation of

employees. No case for interference is made out in the

matter.

W.P.No.7148 of 2017

82. The petitioner, Dr. Y.Adilakshmi, who is serving on

the post of Civil Assistant Surgeon, Hyderabad, has filed

the present writ petition challenging the order, dated

22.02.2017 allocating her to the State of Andhra Pradesh.

83. The petitioner has been allocated to the State of

Andhra Pradesh, keeping in view the executive

instructions, dated 30.10.2014. The petitioner has not

pointed out a single example, wherein the respondents

have deviated the executive instructions issued in the

matter of allocation of employees. No case for interference

is made out in the matter.

W.P.No.7150 of 2017

84. The petitioner, Dr. Byram Sujatha, who is serving on

the post of Civil Assistant Surgeon, Vikarabad, has filed

the present writ petition challenging the executive

instructions, dated 30.10.2014 as well as the proceedings

dated 22.02.2017 allocating her to the State of Andhra

Pradesh.

85. The petitioner has rightly been allocated to the State

of Andhra Pradesh, keeping in view the seniority

rules/local status. The petitioner has not pointed out a

single example, wherein the respondents have deviated the

executive instructions issued in the matter of allocation of

employees. No case for interference is made out in the

matter.

W.P.No.7154 of 2017

86. The petitioner, Dr. Ch.V.G.Bhavani, who is serving

on the post of Assistant Professor of Obstetrics and

Gynaecology, Government Medical College,

Mahabubnagar, has filed the present writ petition

challenging the executive instructions, dated 30.10.2014

as well as the proceedings dated 22.02.2017 allocating her

to the State of Andhra Pradesh.

87. The petitioner's local status is the State of Andhra

Pradesh and therefore, she has rightly been allocated to

the State of Andhra Pradesh, keeping in view the seniority

rules/local status. The petitioner has not pointed out a

single example, wherein the respondents have deviated the

executive instructions issued on the subject. No case for

interference is made out in the matter.

W.P.No.7156 of 2017

88. The petitioner, Dr. T.V.S.Narasimha Sastry, who is

working as an Additional District Medical and Health

Officer, Vijayawada, has filed the present writ petition

challenging the executive instructions, dated 30.10.2014

as well as the proceedings dated 22.02.2017 allocating him

to the State of Andhra Pradesh.

89. The petitioner's local status is the State of Andhra

Pradesh and therefore, he has rightly been allocated to the

State of Andhra Pradesh, keeping in view the seniority

rules/local status. The petitioner has not pointed out a

single example, wherein the respondents have deviated the

instructions issued on the subject. No case for interference

is made out in the matter.

W.P.No.7157 of 2017

90. The petitioner, B.Nelaveni, who is working as a

Statistical Officer, Nalgonda, has filed the present writ

petition challenging the executive instructions, dated

30.10.2014 as well as the proceedings dated 23.02.2017

allocating her to the State of Andhra Pradesh.

91. The petitioner has studied from 1969 to 1976 in YSR

Kadapa District and therefore, her local status is the State

of Andhra Pradesh. She has been rightly allocated to the

State of Andhra Pradesh keeping in view the seniority

rules/local status. The petitioner has not pointed out a

single example, wherein the respondents have deviated the

instructions issued on the subject. No case for interference

is made out in the matter.

W.P.No.7159 of 2017

92. The petitioner, Dr.Boddepalli Venkateswara Rao, who

is working as the Deputy Director (Admin)/Private

Secretary to Hon'ble Minister has filed the present writ

petition challenging the constitutional validity of the

executive instructions, dated 30.10.2014 in exercise of

powers conferred under Section 77(2) of the

Reorganisation Act and also challenged the proceedings

dated 22.02.2017 and 23.02.2017 allocating him to the

State of Andhra Pradesh and relieving him from the State

of Telangana respectively.

93. The petitioner has studied from 1977 to 1984 in

Srikakulam District, which comes under the State of

Andhra Pradesh, and therefore, the petitioner has rightly

been allocated to the State of Andhra Pradesh.

94. The petitioner has not been able to point out a single

example of any deviation from the seniority rules/local

status by the respondents and therefore, no case for

interference is made out in the matter.

W.P.No.7160 of 2017

95. The petitioner, G.Krishna Mohan, who is working as

the Office Superintendent under the Director of Health,

Hyderabad, has filed the present writ petition challenging

the constitutional validity of the executive instructions,

dated 30.10.2014 in exercise of powers conferred under

Section 77(2) of the Reorganisation Act and also challenged

the proceedings dated 22.02.2017 and 23.02.2017

allocating her to the State of Andhra Pradesh and relieving

her from the State of Telangana respectively.

96. The petitioner has studied from 1981 to 1987 in

Krishna District, which comes under the State of Andhra

Pradesh. The allocation has been done keeping in view the

seniority of the petitioner and the petitioner wants to

continue in the State of Telangana and therefore, she has

gone to the extent of challenging the constitutional validity

of the executive instructions issued by the Government of

India and State Government in exercise of powers

conferred under Section 77(2) of the Reorganisation Act.

97. The petitioner has not been able to point out a single

example of any deviation from the seniority rules/local

status by the respondents and therefore, no case for

interference is made out in the matter.

W.P.No.7161 of 2017

98. The petitioner before this Court, Manoj Kumar

Choudhary, who is working as Junior Assistant under the

Director of Medical Education, has challenged the

constitutional validity of the executive instructions, dated

29.10.2014 issued by the Government of India, which was

re-issued by the State of Andhra Pradesh, dated

30.10.2014. He has also challenged the order, dated

22.02.2017 allocating him to the State of Andhra Pradesh.

99. The petitioner has rightly been allocated to the State

of Andhra Pradesh keeping in view the executive

instructions issued by the Government of India. The

petitioner has not been able to point out a single example,

wherein the respondents have deviated from the executive

instructions issued in the matter and no case for

interference is made out in the matter.

W.P.No.7215 of 2017

100. The petitioner before this Court, Dr. G.Showrilamma,

who is serving on the post of Civil Assistant Surgeon, has

challenged the constitutional validity of the executive

instructions, dated 29.10.2014 issued by the Government

of India, which was re-issued by the State of Andhra

Pradesh, dated 30.10.2014. She has also challenged the

order, dated 22.02.2017 allocating her to the State of

Andhra Pradesh.

101. The petitioner has studied in Guntur District which

falls in the State of Andhra Pradesh and therefore, her

local status is the State of Andhra Pradesh. Keeping in

view the executive instructions issued by the Government

of India, the petitioner has been allocated to the State of

Andhra Pradesh. The petitioner has not been able to point

out a single example discriminating the petitioner vis-à-vis

the other employees and therefore, no case for interference

is made out in the matter.

W.P.No.7342 of 2017

102. The petitioner before this Court, Dr. N.Roja Ramani,

who is serving on the post of Dental Assistant Surgeon,

has challenged the constitutional validity of the executive

instructions, dated 29.10.2014 issued by the Government

of India, which was re-issued by the State of Andhra

Pradesh, dated 30.10.2014. She has also challenged the

order, dated 22.02.2017 allocating her to the State of

Andhra Pradesh.

103. The petitioner has studied from 1987 to 1994 in

Kurnool District which falls in the State of Andhra Pradesh

and therefore, her local status is the State of Andhra

Pradesh. Keeping in view the executive instructions issued

by the Government of India, the petitioner has rightly been

allocated to the State of Andhra Pradesh. The petitioner

has not been able to point out a single example

discriminating the petitioner vis-à-vis the other employees

and therefore, no case for interference is made out in the

matter.

W.P.No.7355 of 2017

104. The petitioners before this Court, Dr. K.S.Hemanth

Kumar, who is serving on the post of Dental Assistant

Surgeon and Dr. J.P.Narasimha Reddy, who is serving on

the post of Civil Assistant Surgeon, have challenged the

constitutional validity of the executive instructions, dated

29.10.2014 issued by the Government of India, which was

re-issued by the State of Andhra Pradesh, dated

30.10.2014. They have also challenged the order, dated

22.02.2017 allocating them to the State of Andhra

Pradesh.

105. The petitioner No.1 has studied from 1985 to 1992 in

Chittoor and the petitioner No.2 has studied from 1983 to

1988 from YSR Kadapa District, which fall in the State of

Andhra Pradesh and therefore, their local status is the

State of Andhra Pradesh. Therefore, they have been rightly

allocated to the State of Andhra Pradesh in the order of

seniority, keeping in view the executive instructions issued

by the Government of India. The petitioners have not been

able to point out a single example, where the respondents

have deviated from the executive instruction issued in the

matter of allocation of employees.

W.P.No.7514 of 2017

106. The petitioners before this Court, Dr. K.Sureshbabu,

Surarsura Radha Krishna and Bejili Srinivas, who are

serving on the post of Civil Assistant Surgeon, have

challenged the order dated 22.02.2017 allocating them to

the State of Andhra Pradesh.

107. The petitioner No.1 has studied from 1987 to 1994 in

West Godavari District, the petitioner No.2 has studied

from 1979 to 1986 in Guntur District and the petitioner

No.3 has studied from 1994 to 1999 in Vijayawada,

Krishna District and as per their study, their local status

is the State of Andhra Pradesh. Therefore, they have been

rightly allocated to the State of Andhra Pradesh in the

order of seniority, keeping in view the executive

instructions issued by the Government of India. The

petitioners have not been able to point out a single

example discriminating the petitioners vis-à-vis the other

employees and therefore, no case for interference is called

for.

W.P.No.7573 of 2017

108. The petitioners before this Court, Dr. D.Srinivasa

Rao and Dr. Kishore Kumar Mandava, who are serving on

the post of Civil Assistant Surgeon, have challenged the

constitutional validity of the executive instructions, dated

29.10.2014 issued by the Government of India, which was

re-issued by the State of Andhra Pradesh, dated

30.10.2014. They have also challenged the order, dated

22.02.2017 allocating them to the State of Andhra

Pradesh.

109. The petitioners' local status as per the executive

instructions is State of Andhra Pradesh and therefore, they

have been rightly allocated to the State of Andhra Pradesh,

keeping in view the executive instructions issued by the

Government of India. The petitioners have not been able to

point out a single example discriminating them vis-à-vis

the other employees and therefore, no case for interference

is made out in the matter.

W.P.No.7642 of 2017

110. The petitioners before this Court, Dr. M.Kiranmayee

and Dr M.Neelima, who are serving on the post of Civil

Assistant Surgeon, have challenged the constitutional

validity of the executive instructions, dated 29.10.2014

issued by the Government of India, which was re-issued by

the State of Andhra Pradesh, dated 30.10.2014. They have

also challenged the order, dated 22.02.2017 allocating

them to the State of Andhra Pradesh.

111. The petitioners have studied from 1986 to 1993 in

Chittoor District and as such, their local status is State of

Andhra Pradesh and therefore, they have rightly been

allocated to the State of Andhra Pradesh, keeping in view

the executive instructions issued by the Government of

India. The petitioners have not been able to point out a

single example, where the respondents have deviated the

executive instruction issued on the subject. No case for

interference is made out in the matter.

W.P.No.7646 of 2017

112. The petitioner before this Court, Dr. R.Leelavathi,

who is serving on the post of Civil Assistant Surgeon, has

challenged the constitutional validity of the executive

instructions, dated 29.10.2014 issued by the Government

of India, which was re-issued by the State of Andhra

Pradesh, dated 30.10.2014. She has also challenged the

order, dated 22.02.2017 allocating her to the State of

Andhra Pradesh and the order, dated 25.02.2017 relieving

her to join in the State of Andhra Pradesh.

113. The petitioner has studied from 1983 to 1990 in

SPSR Nellore District and therefore, her local status is

State of Andhra Pradesh. She has rightly been allocated to

the State of Andhra Pradesh, keeping in view the executive

instructions issued by the Government of India. The

petitioner has not been able to point out a single example,

where the respondents have deviated from the executive

instruction issued on the subject. No case for interference

is made out by the petitioner in the matter of allocation.

W.P.No.7677 of 2017

114. The petitioner before this Court, Dr. K.Prasanna

Lakshmi, who is serving on the post of Civil Assistant

Surgeon, has challenged the constitutional validity of the

executive instructions, dated 29.10.2014 issued by the

Government of India, which was re-issued by the State of

Andhra Pradesh, dated 30.10.2014. She has also

challenged the order, dated 22.02.2017 allocating her to

the State of Andhra Pradesh and the order, dated

25.02.2017 relieving her to join in the State of Andhra

Pradesh.

115. As per the study details of the petitioner, her local

status is the State of Andhra Pradesh and therefore, she

has rightly been allocated to the State of Andhra Pradesh.

The petitioner has not been able to point out a single

example, where the respondents have deviated from the

executive instruction issued on the subject. No case for

interference is made out by the petitioner in the matter of

allocation.

W.P.No.7907 of 2017

116. The petitioners before this Court, Dr. C.Radhika,

Dr. A.Sunil Kumar and Dr. V.Purushotham, who are

serving on the post of Civil Assistant Surgeon, have

challenged the constitutional validity of the executive

instructions, dated 29.10.2014 issued by the Government

of India, which was re-issued by the State of Andhra

Pradesh, dated 30.10.2014. They have also challenged the

order, dated 22.02.2017 allocating them to the State of

Andhra Pradesh.

117. As per the study details of the petitioners, their local

status is State of Andhra Pradesh and therefore, they have

rightly been allocated to the State of Andhra Pradesh,

keeping in view the executive instructions issued by the

Government of India. The petitioners have not been able to

point out a single example, where the respondents have

deviated from the executive instruction issued on the

subject. No case for interference is made out by the

petitioner in the matter of allocation.

W.P.No.7942 of 2017

118. The petitioner before this Court, Dr. A.Swetha, who

is serving on the post of Civil Assistant Surgeon, has

challenged the constitutional validity of the executive

instructions, dated 29.10.2014 issued by the Government

of India, which was re-issued by the State of Andhra

Pradesh, dated 30.10.2014. She has also challenged the

order, dated 22.02.2017 allocating her to the State of

Andhra Pradesh and the order, dated 25.02.2017 relieving

her to join in the State of Andhra Pradesh.

119. As per the study details of the petitioner, her local

status is the State of Andhra Pradesh and therefore, she

has rightly been allocated to the State of Andhra Pradesh.

The petitioner has not been able to point out a single

example, where the respondents have deviated from the

executive instruction issued on the subject. No case for

interference is made out by the petitioner in the matter of

allocation.

W.P.No.8315 of 2017

120. The petitioner before this Court, Dr. Padmala

Bhargava Narayana, who is serving on the post of Civil

Assistant Surgeon, has challenged the constitutional

validity of the executive instructions, dated 29.10.2014

issued by the Government of India, which was re-issued by

the State of Andhra Pradesh, dated 30.10.2014. He has

also challenged the order, dated 22.02.2017 allocating him

to the State of Andhra Pradesh and the order, dated

25.02.2017 relieving him to join in the State of Andhra

Pradesh.

121. As per the study details of the petitioner, his local

status is the State of Andhra Pradesh and therefore, he

has rightly been allocated to the State of Andhra Pradesh.

The petitioner has not been able to point out a single

example, where the respondents have deviated from the

executive instruction issued on the subject. No case for

interference is made out by the petitioner in the matter of

allocation.

W.P.No.8347 of 2017

122. The petitioner before this Court, Dr. Snagufta

Rahman, who is serving on the post of Civil Assistant

Surgeon, has challenged the constitutional validity of the

executive instructions, dated 29.10.2014 issued by the

Government of India, which was re-issued by the State of

Andhra Pradesh, dated 30.10.2014. She has also

challenged the order, dated 22.02.2017 allocating her to

the State of Andhra Pradesh and the order, dated

25.02.2017 relieving her to join in the State of Andhra

Pradesh.

123. The petitioner has studied from 1983 to 1990 in

Kurnool District and therefore, her local status is the State

of Andhra Pradesh. She has rightly been allocated to the

State of Andhra Pradesh. The petitioner has not been able

to point out a single example, where the respondents have

deviated from the executive instructions issued on the

subject. No case for interference is made out by the

petitioner in the matter of allocation.

W.P.No.8523 of 2017

124. The petitioner before this Court, Dr. K.Sandhya, who

is serving on the post of Civil Assistant Surgeon, has

challenged the constitutional validity of the executive

instructions, dated 29.10.2014 issued by the Government

of India, which was re-issued by the State of Andhra

Pradesh, dated 30.10.2014. She has also challenged the

order, dated 22.02.2017 allocating her to the State of

Andhra Pradesh and the order, dated 25.02.2017 relieving

her to join in the State of Andhra Pradesh.

125. The petitioner has studied from 1989 to 1996 in

SPSR Nellore District and therefore, her local status is the

State of Andhra Pradesh. She has rightly been allocated to

the State of Andhra Pradesh. The petitioner has not been

able to point out a single example, where the respondents

have deviated from the executive instructions issued on

the subject. No case for interference is made out by the

petitioner in the matter of allocation.

W.P.No.8558 of 2017

126. The petitioner before this Court, Dr. Adapa Padmaja,

who is serving on the post of Civil Assistant Surgeon, has

challenged the constitutional validity of the executive

instructions, dated 29.10.2014 issued by the Government

of India, which was re-issued by the State of Andhra

Pradesh, dated 30.10.2014. She has also challenged the

order, dated 22.02.2017 allocating her to the State of

Andhra Pradesh and the order, dated 25.02.2017 relieving

her to join in the State of Andhra Pradesh.

127. The petitioner has studied from 1975 to 1982 in

Krishna District and therefore, her local status is the State

of Andhra Pradesh. She has rightly been allocated to the

State of Andhra Pradesh keeping in view the executive

instructions issued on the subject. The petitioner has not

been able to point out a single example, where the

respondents have deviated from the executive instructions

issued on the subject. No case for interference is made out

by the petitioner in the matter of allocation.

W.P.No.8664 of 2017

128. The petitioner before this Court, Dr. S.Aruna Devi,

who is serving on the post of Associate Professor (Civil

Assistant Surgeon), has challenged the constitutional

validity of the executive instructions, dated 29.10.2014

issued by the Government of India, which was re-issued by

the State of Andhra Pradesh, dated 30.10.2014. She has

also challenged the order, dated 22.02.2017 allocating her

to the State of Andhra Pradesh and the order, dated

25.02.2017 relieving her to join in the State of Andhra

Pradesh.

129. The petitioner has studied from 1989 to 1996 in

West Godavari District and therefore, her local status is

the State of Andhra Pradesh. She has rightly been

allocated to the State of Andhra Pradesh keeping in view

the executive instructions issued on the subject. The

petitioner has not been able to point out a single example

discriminating the petitioner vis-à-vis other employees and

therefore, the petitioner has not made out any case for

interference by this Court.

W.P.No.9358 of 2017

130. The petitioner before this Court, Dr. Sofia Noor, who

is serving on the post of Professor & Head of the

Department, Department of Community Medicine, Rajiv

Gandhi Institute of Medical Sciences (RIMS), Kadapa, has

challenged the constitutional validity of the executive

instructions, dated 29.10.2014 issued by the Government

of India in exercise of powers conferred under Section 77 of

the Reorganisation Act, which was re-issued by the State

of Andhra Pradesh, dated 30.10.2014. She has also

challenged the order, dated 25.01.2017 allocating her to

the State of Andhra Pradesh.

131. The petitioner has been rightly allocated to the State

of Andhra Pradesh as per the study details of the petitioner

as her local status is the State of Andhra Pradesh. The

petitioner has not been able to point out a single example

discriminating the petitioner vis-à-vis other employees and

therefore, the petitioner has not made out any case for

interference by this Court.

W.P.No.9364 of 2017

132. The petitioner before this Court, Dr. D.Sunkanna,

who is serving on the post of Civil Assistant Surgeon, has

challenged the constitutional validity of the executive

instructions, dated 29.10.2014 issued by the Government

of India in exercise of powers conferred under Section 77 of

the Reorganisation Act. He has also challenged the order,

dated 22.02.2017 allocating him to the State of Andhra

Pradesh.

133. As per the study details of the petitioner, his local

status is the State of Andhra Pradesh and therefore, he

has rightly been allocated to the State of Andhra Pradesh.

The petitioner has not been able to point out a single

example discriminating the petitioner vis-à-vis other

employees and therefore, the petitioner has not made out

any case for interference by this Court.

W.P.No.9393 of 2017

134. The petitioner before this Court, Dr. Indravathi

Besta, who is serving on the post of Civil Assistant

Surgeon, has challenged the constitutional validity of the

executive instructions, dated 29.10.2014 issued by the

Government of India in exercise of powers conferred under

Section 77 of the Reorganisation Act. She has also

challenged the order, dated 22.02.2017 allocating her to

the State of Andhra Pradesh.

135. As per the study details of the petitioner, her local

status is the State of Andhra Pradesh and therefore, she

has rightly been allocated to the State of Andhra Pradesh.

The representation of the petitioner has been looked into

by the respondents. The petitioner has not been able to

point out a single example discriminating the petitioner

vis-à-vis other employees and therefore, the petitioner has

not made out any case for interference by this Court.

W.P.No.9621 of 2017

136. The petitioner before this Court, Dr. Burugula Ravi,

who is serving on the post of Civil Assistant Surgeon, has

challenged the constitutional validity of the executive

instructions, dated 29.10.2014 issued by the Government

of India in exercise of powers conferred under Section 77 of

the Reorganisation Act, which was re-issued by the State

of Andhra Pradesh on 30.10.2014. He has also challenged

the order, dated 22.02.2017 allocating him to the State of

Andhra Pradesh.

137. As per the study details of the petitioner, his local

status is the State of Andhra Pradesh and therefore, he

has rightly been allocated to the State of Andhra Pradesh.

The petitioner has not been able to point out a single

example discriminating the petitioner vis-à-vis other

employees and therefore, the petitioner has not made out

any case for interference by this Court.

W.P.No.9660 of 2017

138. The petitioner before this Court, Dr. P.Subhashini,

who is serving on the post of Civil Assistant Surgeon, has

challenged the constitutional validity of the executive

instructions, dated 29.10.2014 issued by the Government

of India in exercise of powers conferred under Section 77 of

the Reorganisation Act, which was re-issued by the State

of Andhra Pradesh on 30.10.2014. She has also challenged

the order, dated 22.02.2017 allocating her to the State of

Andhra Pradesh.

139. The petitioner has studied from 1981 to 1988 in YSR

Kadapa District, which falls in the State of Andhra Pradesh

and therefore, her local status is the State of Andhra

Pradesh. She has rightly been allocated to the State of

Andhra Pradesh keeping in view the executive instructions

issued on the subject. The petitioner has not been able to

point out a single example, where the respondents have

deviated from the executive instructions issued in the

matter of allocation of employees and therefore, no case for

interference is made out by the petitioner.

W.P.No.10264 of 2017

140. The petitioner before this Court, Munavat Lakshmi

Bai, who is working as an Assistant Director

(Administration), has challenged the constitutional validity

of the executive instructions, dated 29.10.2014 issued by

the Government of India in exercise of powers conferred

under Section 77 of the Reorganisation Act, which was re-

issued by the State of Andhra Pradesh on 30.10.2014. She

has also challenged the order, dated 22.02.2017 allocating

her to the State of Andhra Pradesh.

141. The petitioner has studied from 1986 to 1993 in

Visakhapatnam District, which falls in the State of Andhra

Pradesh and therefore, her local status is the State of

Andhra Pradesh. She has rightly been allocated to the

State of Andhra Pradesh keeping in view the executive

instructions issued on the subject. The petitioner has not

been able to point out a single example, where the

respondents have deviated from the executive instructions

issued in the matter of allocation of employees and

therefore, no case for interference is made out by the

petitioner.

W.P.No.10924 of 2017

142. The petitioner before this Court, T.Sudheer Reddy,

who is serving on the post of Civil Assistant Surgeon, has

challenged the constitutional validity of the executive

instructions, dated 29.10.2014 issued by the Government

of India in exercise of powers conferred under Section 77 of

the Reorganisation Act, which was re-issued by the State

of Andhra Pradesh on 30.10.2014. He has also challenged

the order, dated 22.02.2017 allocating him to the State of

Andhra Pradesh.

143. As per the study details of the petitioner, his local

status is State of Andhra Pradesh and therefore, he has

rightly been allocated to the State of Andhra Pradesh

keeping in view the executive instructions and also

keeping in view the local status/seniority rule. The

petitioner has not been able to point out a single example,

where the respondents have deviated from the executive

instructions issued in the matter of allocation of employees

and therefore, no case for interference is made out by the

petitioner.

W.P.No.11067 of 2017

144. The petitioner before this Court, Dr. T.Bhavana, who

is serving on the post of Civil Assistant Surgeon, has

challenged the constitutional validity of the executive

instructions, dated 29.10.2014 issued by the Government

of India in exercise of powers conferred under Section 77 of

the Reorganisation Act, which was re-issued by the State

of Andhra Pradesh on 30.10.2014. She has also challenged

the order, dated 22.02.2017 allocating her to the State of

Andhra Pradesh.

145. The petitioner has studied from 1992 to 1999 in

Krishna District, which falls under the State of Andhra

Pradesh and her local status is State of Andhra Pradesh.

She has rightly been allocated to the State of Andhra

Pradesh keeping in view the executive instructions. The

petitioner has not been able to point out a single example,

where the respondents have deviated from the executive

instructions issued in the matter of allocation of employees

and therefore, no case for interference is made out by the

petitioner.

W.P.No.11089 of 2017

146. The petitioner before this Court, Dr. B.Lavanya Devi,

who is serving on the post of Civil Assistant Surgeon, has

challenged the constitutional validity of the executive

instructions, dated 29.10.2014 issued by the Government

of India in exercise of powers conferred under Section 77 of

the Reorganisation Act, which was re-issued by the State

of Andhra Pradesh on 30.10.2014. She has also challenged

the order, dated 22.02.2017 allocating her to the State of

Andhra Pradesh.

147. As per the study details of the petitioner, her local

status is State of Andhra Pradesh and therefore, she has

rightly been allocated to the State of Andhra Pradesh

keeping in view the executive instructions. The petitioner

has not been able to point out a single example, where the

respondents have deviated from the executive instructions

issued in the matter of allocation of employees and

therefore, no case for interference is made out by the

petitioner.

W.P.No.11642 of 2017

148. The petitioner, Smt. C.Prameela Rani, working as

L.H.V.Superintendent (District Public Health Nursing

Officer) could not be allocated to the State of Telangana for

want of posts. She has raised a ground that her husband

was working as Assistant General Manager in the State

Bank of India, Hyderabad and he is a heart patient.

149. The State Bank of India is certainly having large

number of branches in the State of Andhra Pradesh and

her husband can very well seek a transfer to the State of

Andhra Pradesh. The case does not fall under the spouse

category as per the Executive Instructions and therefore,

as she has been allocated to the State of Andhra Pradesh

keeping view her seniority, representation was considered

and the respondents have rightly rejected the request of

the petitioner seeking allocation to the State of Telangana.

150. In the present case, as transparent procedure was

followed for allocating the petitioner to the State of Andhra

Pradesh, the petitioner cannot be allocated to the State of

Telangana on account of personal difficulties as stated by

her and there is no ground made by the petitioner for

interference by this Court. Merely because she has opted

for the State of Telangana, she cannot be allocated to the

State of Telangana keeping in view the aforesaid Judgment

in the case of Indradeo Paswan (supra) and this Court does

not find any reason to interfere with the order passed by

the respondents in the matter of allocation of the petitioner

to the State of Andhra Pradesh.

W.P.No.18118 of 2017

151. The petitioner before this Court, Dr. Lakshmi

Prasanna, who is serving on the post of Civil Assistant

Surgeon, has challenged the constitutional validity of the

executive instructions, dated 29.10.2014 issued by the

Government of India in exercise of powers conferred under

Section 77 of the Reorganisation Act, which was re-issued

by the State of Andhra Pradesh on 30.10.2014. She has

also challenged the order, dated 11.05.2017 allocating her

to the State of Andhra Pradesh and order dated

17.05.2017 reliving her to join in the State of Andhra

Pradesh.

152. As per the study details of the petitioner, her local

status is State of Andhra Pradesh and therefore, she has

rightly been allocated to the State of Andhra Pradesh

keeping in view the executive instructions. The petitioner

has not been able to point out a single example, where the

respondents have deviated from the executive instructions

issued in the matter of allocation of employees and

therefore, no case for interference is made out by the

petitioner.

W.P.No.18138 of 2017

153. The petitioner before this Court, Dr. Ch.Sumanth

Kumar, who is serving on the post of Civil Assistant

Surgeon, has challenged the constitutional validity of the

executive instructions, dated 29.10.2014 issued by the

Government of India in exercise of powers conferred under

Section 77 of the Reorganisation Act, which was re-issued

by the State of Andhra Pradesh on 30.10.2014. He has

also challenged the order, dated 11.05.2017 allocating him

to the State of Andhra Pradesh and order dated

17.05.2017 reliving him to join in the State of Andhra

Pradesh.

154. As per the study details of the petitioner, his local

status is State of Andhra Pradesh and therefore, he has

rightly been allocated to the State of Andhra Pradesh

keeping in view the executive instructions. The petitioner

has not been able to point out a single example, where the

respondents have deviated from the executive instructions

issued in the matter of allocation of employees and

therefore, no case for interference is made out by the

petitioner.

W.P.No.19616 of 2019

155. The petitioner before this Court, Dr. Goriparthi

Lasya, who is serving on the post of Civil Assistant

Surgeon, has challenged the constitutional validity of the

executive instructions, dated 29.10.2014 issued by the

Government of India in exercise of powers conferred under

Section 77 of the Reorganisation Act, which was re-issued

by the State of Andhra Pradesh on 30.10.2014. He has

also challenged the order, dated 22.02.2017 allocating her

to the State of Andhra Pradesh and order dated

25.02.2017 reliving her to join in the State of Andhra

Pradesh.

156. As per the study details of the petitioner, her local

status is State of Andhra Pradesh and therefore, she has

rightly been allocated to the State of Andhra Pradesh

keeping in view the executive instructions. The petitioner

has not been able to point out a single example, where the

respondents have deviated from the executive instructions

issued in the matter of allocation of employees and

therefore, no case for interference is made out by the

petitioner.

157. The interim orders granted in all the writ petitions

are vacated and the writ petitions are accordingly

dismissed.

Miscellaneous applications, pending if any, shall

stand dismissed. There shall be no order as to costs.

_____________________________ SATISH CHANDRA SHARMA, CJ

___________________________ ABHINAND KUMAR SHAVILI, J 21.03.2022 pln

 
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