Tuesday, 12, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Gaini Sanjeevulu vs Union Of India
2025 Latest Caselaw 2546 Tel

Citation : 2025 Latest Caselaw 2546 Tel
Judgement Date : 25 February, 2025

Telangana High Court

Gaini Sanjeevulu vs Union Of India on 25 February, 2025

                                    1


 THE HON'BLE SRI JUSTICE NAMAVARAPU RAJESHWAR RAO


       WRIT PETITION Nos.2281, 2329, 2857 OF 2025
      AND 30285, 30331, 30353, 31292, 31383 OF 2024

COMMON ORDER:

Since a common issue is involved in all these Writ Petitions,

with the consent of both sides, they are heard together and being

disposed of by this common order.

2. W.P.No.2281 of 2025 is taken as a lead case for the disposal

of all these Writ Petitions.

3. W.P.No.2281 of 2025 is filed seeking to issue an appropriate

writ, order, or direction more particularly one in the nature

of Writ of Mandamus by setting aside the Circular

No.APGVB/Per&HRD/1424/2024-25, dated 30.12.2024 issued by

respondent No.3 as illegal, arbitrary and unconstitutional and to

direct the respondent to conduct further selection process and

regularize service by giving appointment order to the petitioner in

the interest of justice and pass such other order or orders as are

deemed fit and proper in the circumstances of the case.

4. Heard Sri Avadesh Narayan Sanghi, learned counsel for the

petitioner, and Smt. V. Uma Devi, learned Standing Counsel for

respondent Nos.2 to 4. Perused the material on record.

5. The case of the petitioner, in brief, is that the petitioner is an

employee of Andhra Pradesh Grameena Vikas Bank and has worked

from 1997 to 2019, rendering continues services without any gap

during the said period. The respondent - Bank had introduced a

Scheme with certain conditions, including a written test, which is

impossible for the petitioner to comply. As such, the petitioner

challenged the unreasonable conditions in W.P.Nos.6541, 6930,

6985 and 11988 of 2023. The said writ petitions were allowed and

an order dated 21.07.2023, which was challenged in W.A.No.1167

of 2023 by the respondent, but the same was dismissed vide

judgment dated 31.01.2024. Having not satisfied by the same, the

respondent has filed SLP (C) No.10119-10122/2024 which was also

dismissed vide order dated 13.05.2024. As a result, the order of the

learned Single Judge dated 21.07.2023 has attained finality.

6. Subsequently, a fresh scheme without such conditions was

released on 13.06.2024, calling for applications to be submitted on

or before 28.06.2024. Accordingly, the petitioner had submitted his

application before the cutoff date. However, the petitioner's

application was rejected vide impugned letter dated 30.12.2024,

issued by respondent No.3, which reads as follows:

"We refer to your representation received on 28.11.2024 in connection to the directions in Writ Appeal No.1126 of 2024 and inform that the Bank has verified all the records

submitted by you in order to demonstrate period of service worked in the Bank.

2. On verification, the documentary evidence submitted by you demonstrate that you have not fulfilled the criteria of having worked for a period of 10 years in the Bank as on 31.12.2017, as required in accordance with the scheme of regularization dated 13.02.2023.

Therefore your representation dated 28.11.2024 is disposed of accordingly as aforementioned."

Challenging the same, the petitioner has filed the present Writ

Petition.

7. Pursuant to the notice issued by this Court, respondent No.3

has filed counter affidavit denying various allegations made in the

Writ Petition. The averments made in Paragraph No.16 of the

counter, which is relevant, is extracted hereunder:

16. It is further submitted that after verification of documents, the scrutiny committee has observed as under:

Name of the applicant Scrutiny Committee Remarks

Ananthoju Naveenachary 1. In the year 2012, it is observed that the applicant worked for 3 days in the absence of permanent messenger.

2. From Sept. 2013 to Nov.

                                             2017,     the    applicant
                                             worked as sweeper before
                                             bank business hours for
                                             half an hour in a day and
                                             he was not engaged as
                                             casual/daily wager.


                                            3. From    Dec.   2017,  the
                                               applicant    worked    as
                                               causal/daily wager and
                                               thereafter from Jan. 2018
                                               he     worked     through
                                               outsourcing agency for
                                               housekeeping works.

                                               Hence,    considering   his
                                               service from Dec. 2017 to
                                               13.02.2023    i.e.  cut-off
                                               date as fixed in the
                                               scheme, the applicant has
                                               not worked 10 years as
                                               casual/daily    wager    as
                                               required     under     the
                                               scheme.



Hence, learned Standing Counsel for the respondents sought for

dismissal of the Writ Petition.

8. In retaliation, learned counsel for the petitioner contends that

the impugned rejection order dated 30.12.2024 passed by

respondent No.3 lacks proper clarification as regards service

particulars of the petitioner and that the service duration of the

petitioner in the impugned order has not been explained in a proper

and detailed manner. The case of the petitioner has been rejected

merely on the ground of not completing 10 years of service, without

proper explanation about the service details of the petitioner and

the dates involved therein, and it is a cryptic in nature.

9. The cases of the petitioners in other Writ Petitions also stand

on the same footing.

10. In view of the submissions made by learned counsel for the

respective parties, all these Writ Petitions are disposed of directing

the respondent authorities to pass a speaking order for rejecting the

cases of the petitioners vide impugned order dated 30.12.2024, in

accordance with law, within a period of four (4) weeks from the

date of receipt of a copy of this order. There shall be no order as to

costs.

As a sequel, miscellaneous applications pending, if any, in

these Writ Petitions, shall stand closed.

____________________________ NAMAVARAPU RAJESHWAR RAO, J Date: 25.02.2025 HFM

 
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