Monday, 04, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Virendra Singh Negi vs State Of Uttarakhand And Others
2025 Latest Caselaw 4696 UK

Citation : 2025 Latest Caselaw 4696 UK
Judgement Date : 7 October, 2025

Uttarakhand High Court

Virendra Singh Negi vs State Of Uttarakhand And Others on 7 October, 2025

Author: Ravindra Maithani
Bench: Ravindra Maithani
 IN THE HIGH COURT OF UTTARAKHAND AT NAINITAL

                  Special Appeal No.300 of 2025

Virendra Singh Negi                                ...... Appellant

                                  Vs.

State of Uttarakhand and others                   ......Respondents
                                  &
                  Special Appeal No.301 of 2025

Birendra Singh                                     ...... Appellant

                                  Vs.

State of Uttarakhand and others                   ......Respondents
                                  &
                  Special Appeal No.302 of 2025

Lokendra Prasad                                    ...... Appellant

                                  Vs.

State of Uttarakhand and others                   ......Respondents
                                  &
                  Special Appeal No.303 of 2025

Ram Singh Panwar                                   ...... Appellant

                                  Vs.

State of Uttarakhand and others                   ......Respondents
                                  &
                  Special Appeal No.304 of 2025

Ranbeer Singh Panwar                               ...... Appellant

                                  Vs.

State of Uttarakhand and others                   ......Respondents
                                  &
                  Special Appeal No.305 of 2025

Gajendra Pal Singh                                 ...... Appellant
                                    2



                                  Vs.

State of Uttarakhand and others                 ......Respondents
                                  &
                Special Appeal No.306 of 2025

Upendra Singh                                    ...... Appellant

                                  Vs.

State of Uttarakhand and others                 ......Respondents
                                  &
                Special Appeal No.307 of 2025

Samarveer Singh Bisht                            ...... Appellant

                                  Vs.

State of Uttarakhand and others                 ......Respondents
                                  &
                Special Appeal No.308 of 2025

Jagdamba Prasad Nautiyal                         ...... Appellant

                                  Vs.

State of Uttarakhand and others                 ......Respondents
                                  &
                Special Appeal No.309 of 2025

Shyam Singh Panwar                               ...... Appellant

                                  Vs.

State of Uttarakhand and others                 ......Respondents
                                  &
                Special Appeal No.310 of 2025

Jai Prakash Vyas                                 ...... Appellant

                                  Vs.

State of Uttarakhand and others                 ......Respondents
                                    3



Presence:
Mr. Sanjay Bhatt and Mr. P.P. Bhatt, learned counsel for the appellants.
Mr. B.S. Parihar and Mr. S.S. Chaudhari, learned Addl. C.S.C. for the
State.


                                       Judgment reserved on: 26.09.2025
                                       Judgment delivered on: 07.10.2025



Coram:      Hon'ble Ravindra Maithani, J.

Hon'ble Alok Mahra, J.

Hon'ble Alok Mahra, J. (Per)

Since common questions of law and fact are involved in

these special appeals, therefore they were heard together and are

being decided by a common judgment. However, for the sake of

brevity, facts of SPA No.300 of 2025 alone are being considered

and discussed here.

2. The present special appeal has been filed by the

appellant to set aside the impugned judgment and order dated 10-

09-2025 passed by the learned Single Judge in Writ Petition No.

58 (S/S) of 2025 titled as "Virendra Singh Negi Versus State of

Uttarakhand and others".

3. The appellant has filed the writ petition before the

learned Single Judge, for the following reliefs:

"i. Issue a writ, order or direction in the nature of

certiorari to quash the impugned charge sheet dated

30-12-2024 (copy Annexure No. 9 to the Writ Petition)

with all consequential disciplinary proceedings initiated

pursuant thereto.

ii. Issue a writ, order or direction in the nature of

mandamus directing the respondents not to take any

coercive action against the Petitioner pursuant to

charge sheet dated 30-12-2024."

4. Briefly stated, the facts are that the appellant obtained

a Bachelor of Education degree, styled as Shikshalankar, from

Rashtriya Patrachar Sansthan, Kanpur, Uttar Pradesh. In the year

2004, an advertisement was issued by the District Education

Officer, Uttarkashi, inviting applications for appointment to the

post of Assistant Teacher in Primary Schools. The essential

qualification prescribed therein was a Bachelor's degree along with

B.Ed. The application of the appellant was initially rejected;

however, pursuant to orders passed by this Court in Writ Petition

No.1305 of 2004, his application was entertained and he was

deputed for Special B.T.C. Training. Thereafter, pursuant to

further orders passed in Writ Petition No.3016 of 2006 (SS), the

appellant was provisionally appointed as Assistant Teacher on

31.07.2006, subject to verification of original certificates and mark

sheets.

5. After rendering service for nearly two decades and

being promoted as Head Master, the appellant was served with a

charge sheet by the District Education Officer (Elementary),

Uttarkashi. The sole allegation therein was that his B.Ed. degree

from Rashtriya Patrachar Sansthan, Kanpur, was invalid since the

said institution was neither recognized by the University Grants

Commission (UGC) nor by the National Council for Teacher

Education (NCTE).

6. Aggrieved, the appellant filed a writ petition

challenging the charge sheet. The learned Single Judge dismissed

the writ petition holding it to be premature, relying upon the

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

Another v. Kunisetty Satyanarayana, (2006) 12 SCC 28. The

learned Single Judge held that issuance of a charge sheet does not

affect the rights of an employee, as no civil consequence ensues

therefrom, and the validity of the degree could only be examined in

the disciplinary enquiry.

7. Learned counsel for the appellant contends before us

that the charge sheet could not have been issued after the

appellant had rendered more than 20 years of blemish-free service.

It is submitted that the respondents themselves had verified the

appellant's degree both at the time of his initial appointment as

Assistant Teacher and at the time of his promotion as Head

Master. It is further urged that in earlier writ proceedings, the

respondents had filed a counter affidavit wherein they accepted the

validity of the degree in question. In such circumstances, the

respondents are estopped from questioning the genuineness of the

appellant's qualification at this belated stage. Reliance has been

placed on the judgment of the Hon'ble Supreme Court in Nagar

Singh & Ors. v. State of U.P. & Ors. (Civil Appeal No.3904 of 2013,

decided on 14.07.2017), wherein it was held that the service of an

employee cannot be unsettled after a long lapse of time.

8. Per contra, learned counsel for the State has supported

the order of the learned Single Judge. He submits that the B.Ed.

degree awarded by Rashtriya Patrachar Sansthan, Kanpur, is not

recognized by the UGC or NCTE, and as such the appellant did not

possess the requisite qualification for appointment as a teacher.

He argues that the mere issuance of a charge sheet causes no

prejudice to the appellant and does not give rise to any cause of

action. It is open to the appellant to raise all objections before the

Inquiry Officer in the departmental enquiry.

9. We have carefully considered the rival submissions of

learned counsel for the parties and perused the record.

10. The law as laid down by the Hon'ble Supreme Court in

Kunisetty Satyanarayana (supra) is clear that the mere issuance of

a charge sheet does not give rise to any cause of action, for the

reason that it is not an adverse order affecting the rights of any

employee. It is only when a final order imposing punishment or

otherwise causing civil consequences is passed, that the employee

acquires a right to challenge the same. The only exception carved

out by the Hon'ble Supreme Court is where the charge sheet is

issued by an authority lacking jurisdiction.

11. In the present case, the charge sheet was issued by the

Deputy Education Officer, Mori, District Uttarkashi. It is not the

appellant's case that the said authority lacked jurisdiction to issue

the charge sheet. Thus, the challenge to the charge sheet on the

ground of lack of jurisdiction is not available to him.

12. The core contention of the appellant is that the validity

of his B.Ed. degree has already been accepted by the respondents

at earlier stages and that, having rendered more than 20 years of

service, his appointment cannot now be unsettled. In our view,

such contentions are squarely within the domain of the

disciplinary authority and the Inquiry Officer. The departmental

enquiry is the proper forum where the appellant may raise all

objections, produce material, and seek to establish the validity of

his qualification. This Court, while exercising jurisdiction under

Article 226, cannot assume the role of an Inquiry Officer or

disciplinary authority and undertake an examination of the truth

or falsity of the charges.

13. The reliance placed by the appellant on Nagar Singh

(supra) is misplaced. In that case, the Hon'ble Supreme Court

dealt with a situation where employees had been in service for

decades without any allegation of misconduct, and their

appointments were sought to be annulled belatedly. In the present

case, however, the departmental enquiry has only been initiated by

issuance of a charge sheet and the correctness of the appellant's

degree is yet to be determined. The principle laid down in Nagar

Singh cannot be extended to quash a charge sheet at its threshold.

14. In view of the settled position of law, we find ourselves

in agreement with the reasoning of the learned Single Judge. The

writ petitions were rightly dismissed as premature, leaving it open

to the appellants to participate in the departmental proceedings

and raise all their defences before the Inquiry Officer.

15. Accordingly, the appeals are dismissed. However, it is

clarified that the appellants shall be entitled to raise all pleas

available to them in accordance with law before the Inquiry Officer

and the same shall be considered by the disciplinary authority on

its own merits, uninfluenced by any observation made herein.

(Alok Mahra, J.)                                                            (Ravindra Maithani, J.)
07.10.2025                                                                       07.10.2025
BS
BALWANT   Digitally signed by BALWANT SINGH

DN: c=IN, o=HIGH COURT OF UTTARAKHAND, ou=HIGH COURT OF UTTARAKHAND, 2.5.4.20=fbbd191c8bdb8b16e8ca7937deaf72a17c02fe2eacbf28cdf4

SINGH ba7ce8640c5820, postalCode=263001, st=UTTARAKHAND, serialNumber=04E141DF4614F9A4D5F48346EB553DE5185F418755 DC00A7A13C14A680C3FA90, cn=BALWANT SINGH Date: 2025.10.07 13:19:09 +05'30'

 
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 : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter