Sunday, 19, Apr, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

E.Bapuji vs The Director, Institute Of ...
2022 Latest Caselaw 5470 Tel

Citation : 2022 Latest Caselaw 5470 Tel
Judgement Date : 29 October, 2022

Telangana High Court
E.Bapuji vs The Director, Institute Of ... on 29 October, 2022
Bench: P.Madhavi Devi
         THE HON'BLE SMT. JUSTICE P.MADHAVI DEVI

               W.P.Nos. 14662 and 14675 of 2021

COMMON ORDER:


     In both of these writ petitions, the petitioners are seeking a

writ of mandamus declaring the impugned order dated 26.05.2021

issued by the 1st respondent rejecting the claims of the petitioners

for promotion to the post of Assistant Food Controller/Senior

Scientific Officer and also as Chief Public Analyst respectively,

mechanically and contrary to the Judgment of this Court in

W.P.No.3278 of 2021 and 3279 of 2021 on the ground that a

criminal case is pending against the petitioner, as illegal and

arbitrary and consequently to declare that the petitioners are

entitled for promotion without reference to the pendency of the

criminal case against them.

2. Brief facts leading to the filing of the present writ petitions are

that the petitioner in W.P.No.14662 of 2021 was working as

Gazzetted Food Inspector, Adilabad, while ACB registered a case of

disproportionate assets vide FIR No.03/ACB-ADB/2017, dated

19.08.2017 on the file of I Additional Special Judge for SPE and

ACB Cases, Karimnagar. The case of the petitioner is that he has

been unnecessarily implicated in the disproportionate assets case,

for which he has been placed under suspension on 01.09.2017 and

W.P.Nos.14662 & 14675 of 2021

later reinstated into duty on 04.12.2019. It is submitted that after

registering of the criminal case, there was no further progress in the

investigation and at the time of filing of writ petition, no charge

sheet was filed as there was no sanction for prosecuting the

petitioner in the said ACB case. The learned counsel for the

petitioner submits that the respondents have communicated a

provisional seniority list on 22.10.2020, wherein the petitioner's

name is shown at Serial No.1, but his case was not considered for

the consequent promotion on the ground that ACB case is pending

against him.

3. It is submitted that the petitioner has made a representation

to the respondents to consider his case in terms of G.O.Ms.No.66

GAD, dated 30.01.1991 and also in terms of G.O.Ms.No.257

GA(Ser), dated 10.06.1999 for promotion to higher post even though

disciplinary proceedings were pending against them. It is submitted

that the respondents did not consider his case and therefore the

petitioner had approached this Court by filing W.P.No.3278 of 2021

and by order dated 19.03.2021, this Court directed the respondents

to consider his case strictly in terms of G.O.Ms.No.66, dated

30.01.1991 and G.O.Ms.No.257, dated 10.06.1999. It is submitted

that the 1st respondent has however, rejected the case of the

petitioner by orders dated 26.05.2021 and the grievance of the

W.P.Nos.14662 & 14675 of 2021

petitioner is that the said order is passed mechanically without any

application of mind.

4. Similarly, as regards the petitioner in W.P.No.14675 of 2021,

he was working as Public Analyst/Chief Public Analyst, at the time

when ACB conducted a surprise check at the office of the State Food

Laboratory, Nacharam on 15.07.2017 and a case was booked

against the petitioner. It is submitted that even in the ACB surprise

check, no cash was recovered from the petitioner nor was the

phenolphthalein test proved positive as there was no demand or

acceptance of any bribe. It is submitted that the petitioner was

unnecessarily implicated in the above case and he was arrested and

kept in judicial custody and thereafter, he was placed under

suspension vide proceedings dated 20.07.2017 and was

subsequently reinstated into service on 13.12.2019.

5. It is submitted that after the reinstatement, there is no further

progress in the investigation and no charge sheet is filed and there

was no sanction from the Government for prosecuting the petitioner

in ACB case. It is submitted that though the petitioner was eligible

for further promotion and his name was included in the seniority

list and the persons who are juniors to the petitioner, have been

promoted as Senior Scientific Officer on the ground of pendency of

criminal case in ACB Court against the petitioner. The petitioner

W.P.Nos.14662 & 14675 of 2021

had therefore, made representation to the respondents to consider

his case for promotion in terms of G.O.Ms.66, dated 30.01.1991 and

the same was not considered and that the petitioner filed

W.P.No.3279 of 2021 and vide orders dated 19.01.2021, the writ

petition was disposed of directing the respondents to consider his

case for promotion strictly in terms of G.O.Ms.No.66, dated

30.01.1991 and G.O.Ms.No.257, dated 10.06.1999.

6. It is submitted that thereafter, the 1st respondent has passed

the impugned proceedings dated 26.05.2021 rejecting the claim of

the petitioners herein for promotion mechanically without any

application of mind. Therefore, the present writ petitions are filed by

the respective petitioners.

7. In both the writ petitions, the common ground is that even

though no charge sheet has been filed against the petitioners and

no disciplinary proceedings were initiated against the petitioners,

their promotions have been deferred only on the ground that ACB

cases are pending against them. The petitioners are therefore

seeking directions from this Court to the respondents to consider

their case for promotion in terms of G.O.Ms.No.66, dated

30.01.1991 and G.O.Ms.No.257, dated 10.06.1999.

W.P.Nos.14662 & 14675 of 2021

8. Learned counsel for the petitioners placed reliance upon the

judgment of Hon'ble Supreme Court in the case of Union of India

and Others Vs. Anil Kumar Sarkar1, wherein it is held that

disciplinary proceedings commence only when a charge sheet is

issued and departmental proceedings are normally said to be

initiated only when a charge memo is issued. He also placed

reliance upon the judgment of the Hon'ble High Court of Patna in

the case of Anju Kumar Vs. State of Bihar2, wherein it is held that

when no charge memo was issued in the disciplinary proceedings

nor charge sheet was issued in the criminal proceedings and they

were pending for consideration, then the petitioner is entitled to ACP

and MACP as and when it was due.

9. Learned counsel for the petitioner is seeking direction from

this Court to consider the case of the petitioners for promotion

without reference to ACB cases pending against them.

10. Learned counsel for the respondents placed reliance upon the

averments made in the counter affidavit and submitted that the

case of the petitioners were considered in terms of G.O.Ms.No.66 as

well as G.O.Ms.No.257 and were deferred after due consideration of

their cases. As regards judgments relied upon by the learned

(2013) 4 SCC161

Civil Writ Jurisdiction Case No.7931 of 2021

W.P.Nos.14662 & 14675 of 2021

counsel for the petitioners, he submits that those judgments are

distinguishable on facts. He also places reliance upon the judgment

of this Court in the case of A.Jalender Reddy Vs. State of

Telangana and the State of Andhra Pradesh3 in W.P.Nos.43182 of

2016 and batch, wherein, after considering the issue extensively

and also the impact of G.O.Ms.Nos.66 & 257, this Court has held

that the policy of the Government is clear and unambiguous, that

the Government does not intend to grant promotion even on adhoc

basis if the allegations levelled against the employee/officer are

grave and that such officer/employee is facing

enquiry/trial/investigation and that the allegations levelled deal

with moral turpitude, misappropriation, embezzlement and grave

dereliction of duties. He also referred to the Judgment of this Court

in W.P.No.19217 of 2018, dated 18.06.2018 wherein similar

observations have been made and therefore, he prayed for dismissal

of the writ petitions.

11. Learned counsel for the respondents further submitted that in

the case of the petitioner in W.P.No.14675 of 2021, the Government

has granted permission for prosecuting the ACB Case.

12. Having regard to the rival contentions and material on record,

it is noticed that in both the cases, the ACB cases are pending

2017 SCC Online Hyderabad 621

W.P.Nos.14662 & 14675 of 2021

against the petitioners and they were suspended and subsequently

reinstated into service, but when their cases were to be considered

for promotion, they were deferred on the ground of pendency of ACB

cases against them.

13. In the case of E.Bapuji i.e., petitioner in W.P.No.14662 of

2021, an ACB case was registered on 19.08.2017 and till the date of

the decision of the High Court, admittedly the Government had not

granted permission for prosecution and therefore, in such cases, the

G.O.Ms.Nos.66 and 257 would apply and the respondents are

required to consider his case for promotion. In the case of the

petitioner, i.e., N.Ravindra in W.P.No.14675 of 2021, the

respondents have stated that the prosecution permission was given

by the Government. However, the stage of trial in the criminal case

is not known.

14. In view of the above facts and also that all the relevant facts

are not available before this Court, this Court deems it fit and

proper to direct the respondents to reconsider the case of the

petitioners in both the writ petitions for promotion in terms of

G.O.Ms.Nos.66 and 257 as and when promotion is next due to the

petitioners. However, the promotion so granted shall be subject to

the final outcome of the criminal proceedings against the petitioners

if the trial is concluded against the petitioners.

W.P.Nos.14662 & 14675 of 2021

15. The writ petitions are accordingly disposed of. There shall be

no order as to costs.

Miscellaneous applications, if any pending, shall also stand

closed.

_____________________________ JUSTICE P.MADHAVI DEVI Date: 29.10.2022 bak

W.P.Nos.14662 & 14675 of 2021

THE HONOURABLE SMT. JUSTICE P. MADHAVI DEVI

WRIT PETITION Nos. 14662 & 14675 of 2021

Date: 29.10.2022 bak

 
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 : IDRC

 
 
Latestlaws Newsletter