Tuesday, 28, Apr, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Dharam Dev Mehta Vs. The Union of India & Ors [1979] INSC 270 (20 December 1979)
1979 Latest Caselaw 270 SC

Citation : 1979 Latest Caselaw 270 SC
Judgement Date : 20 Jan 1979

    
Headnote :
The Court, granting the appeal by special leave, stated:

It is established that Rule 2(a) of the C.C.S. (C.C.A.) Rules, 1965, after outlining alternative authorities, specifies that the appointing authority is one of four categories identified as the highest, using the phrase \"whichever authority is the highest.\" Clearly, among the four categories listed in Rule 2(a), the authority mentioned in sub-rule (iii), namely the Comptroller & Auditor General (in this case), is the highest. Consequently, for the retirement order to be valid, it must be issued by the Comptroller & Auditor General. The retirement order in question, issued by the Director of the Commercial Audit, who is a subordinate official, is therefore unlawful. As a result of the violation of F.R. 56(j) in conjunction with Rule 2(a) of the C.C.S. (C.C.A.) Rules, 1965, the retirement is deemed illegal. [555 E-G, 556 B]

Observation:

It is essential for administrative officers at the highest levels to study administrative law to prevent such errors from invalidating the orders they issue.
 

Dharam Dev Mehta Vs. The Union of India & Ors [1979] INSC 270 (20 December 1979)

KRISHNAIYER, V.R.

KRISHNAIYER, V.R.

PATHAK, R.S.

CITATION: 1980 AIR 557 1980 SCR (2) 554 1980 SCC (2) 205

ACT:

Compulsory retirement-Appointing authority as per Rule 2(a) of C.C.S (CCA) Rules 1965 is Comptroller & Auditor General of India-Compulsory retirement orders under F.R 56(j) issued by the Director of Commercial Audit is contrary to law and illegal.

HEADNOTE:

Allowing the appeal by special leave, the Court,

HELD. Rule 2(a) of the C.C.S. (C.C.A.) Rules, 1965 states, after setting out alternative authorities, that the appointing authority is one out of four categories who is the highest, by using the expression "whichever authority is the highest". There is no doubt that of the four classes of authorities listed under Rule 2(a), the one falling under sub-rule (iii) viz. Comptroller & Auditor General (in the present case) is the highest. Therefore the order of the retirement to be legal must be issued by the Comptroller & Auditor General. The impugned order of retirement issued by the Director of the Commercial Audit who is a lesser official is contrary to law. On account of the contravention of F.R. 56(j) read with rule 2(a) of the C.C.S. (C.C.A.) Rules, 1965, the retirement is illegal. [555 E-G, 556 B] Observation:

Administrative law is a course necessary for administrative officers at the highest levels so that such flaws may not vitiate orders they pass.

CIVIL APPELLATE JURISDICTION: Civil Appeal No. 174 of 1976.

Appeal by Special Leave from the Judgment and order dated 1-11-1974 of the Delhi High Court in L.P.A. No. 19/71.

P. P. Rao, A. K. Ganguli and R. Venkataramani for the Appellant.

T. A. Francis and Miss A. Subhashini for the Respondents.

The Judgment of the Court was delivered by KRISHNA IYER, J:-This appeal by special leave raises a short question as to whether the appellant, who was retired under Rule 56(j) of the Fundamental Rules was so retired by a competent authority contemplated by the rule. Admittedly he was appointed by the Comptroller and Auditor General. The only point that arises or, at any rate, we are concerned with is, as to whether the retirement order is in conformity with Rule 2(a) of the C.C.S. (C.C.A.) Rules 1965. The appointing 555 authority according to Rule 56(j) is the competent authority. Who then, is the appointing authority in the context of this case? The answer is to be sought under Rule 2(a) which reads thus:

"In these rules, unless the context otherwise, requires 2 (a) appointing authority in relation to a Government servant means- (i) the authority empowered to make appointments to the Service of which the Government servant is for the time being a member or to the grade of the Service in which the Government servant is for the time being included, or (ii) the authority, empowered to make appointments to the post which the Government servant for the time being holds, or (iii) the authority which appointed the Government servant to such Service, grade or post, as the case may be, or (iv) where the Government servant having been a permanent member of any other service of having substantively held any other permanent post, has been in continuous employment of the Government the authority which appointed him to that service or to any grade in that service or to that post.

whichever authority is the highest authority." The most significant part of the rule states, after setting out alternative authorities, that the appointing authority is one out of these four categories who is the highest. This is emphatically brought out by the expression "whichever authority is the highest". There is no doubt that among the four classes of authorities listed under Rule 2(a), the one falling under sub-rule (iii) viz. Comptroller and Auditor general (in the present case) is the highest. It evidently follows-that the order of retirement to be legal, must be issued by the Comptroller and Auditor General, but actually the impugned order of retirement was issued by the Director of Commercial Audit. In fact the order of retirement runs thus:

"Whereas the Director of Commercial Audit is of the opinion that it is in the public interest to do so.. " Obviously the Director of Commercial Audit is a lesser official. The conclusion is, therefore, inescapable that the compulsory retirement is contrary to law.

556 The High Court, in its extensive judgment, considered the scheme of the rules and, indeed, referred to the point mentioned above but after highlighting this question as one most emphasised by the appellant, has slurred over the point and proceeded to discussion of other issues. We are concerned with the vital-perhaps the fatal-aspect of the order which has not received due attention at the hands of the High Court. In this view, on account of the contravention of F.R. 56(j) read with Rule 2(a) of the (C.C.A.), we are constrained to come to the conclusion that the retirement is illegal.

The appellant has already become suparannuated and therefore, he will be eligible to his salary (by which we mean to include other allowances automatically admissible and going with salary) for the period between the date of compulsory retirement and the date of actual superannuation at the age of 58.

It is unfortunate that this legal flaw has proved fatal. Administrative law is a course necessary for administrative officers at the highest levels so that such flaws may not vitiate orders they pass. Eventually Government is put to considerable loss for no fault of it except that no proper legal training in this branch of the law for the concerned officers had been given by it. With these observations we allow the appeal, but parties will bear their costs.

V.D.K. Appeal allowed.

 

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 Newsletter