Friday, 05, Jun, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

State of Gujarat Vs. Akhilesh C. Bhargav & Ors [1987] INSC 227 (26 August 1987)
1987 Latest Caselaw 226 SC

Citation : 1987 Latest Caselaw 226 SC
Judgement Date : 26 Aug 1987

    
Headnote :
The first respondent joined the Indian Police Service on July 4, 1969, and was assigned to the Gujarat State Cadre.

He was under probation, and there was no extension of his probation period. He was discharged by the contested order dated April 9, 1974.

The first respondent challenged the discharge order, and a Single Judge of the High Court overturned it. Subsequently, both the Union of India and the State filed appeals to the Division Bench, which reached the same conclusion but for different reasons.

The State then appealed to this Court, where the respondent argued that the reference to Rule 12(bb) of the Indian Police Service (Probation) Rules, 1954, added a significant stigma to the otherwise neutral order, necessitating a procedure under Article 311(2) of the Constitution of India. The respondent claimed he should have been recognized as a confirmed officer of the cadre at the time of his discharge.

In response, the State argued that no extension of probation was required since confirmation was not automatic. They maintained that even if the two-year period specified in Rule 3(1) of the Probation Rules had lapsed, confirmation would not occur automatically, and a specific order was necessary.
 

State of Gujarat Vs. Akhilesh C. Bhargav & Ors [1987] INSC 227 (26 August 1987)

MISRA RANGNATH MISRA RANGNATH DUTT, M.M. (J)

CITATION: 1987 AIR 2135 1987 SCR (3)1091 1987 SCC (4) 482 1987 SCALE (2)428

ACT:

Indian Police Service (Probation) Rules, 1954: Rules 3(1), 3(3) and 12(bb)--Probationer continuing in service beyond period of probation--Effect of--Discharge from service of such probationer-Whether valid.

Administrative Law:

Service Rules--Administrative Instructions issued to cover gap where there be vacuum or lacuna--Whether valid.

HEADNOTE:

The first respondent was appointed to the Indian Police Service on 4.7.1969 and allotted to the Gujarat State Cadre.

He was on probation and there was no order of extension of probation. He was discharged by the impugned order dated 9.4.74.

The order of discharge was assailed by the first respondent. A Single Judge of the High Court annulled the order. Two appeals were preferred by the Union of India and the State to the Division Bench which came to the same conclusion, though for different reasons.

The State filed an appeal before this Court, which was resisted by the respondent, contending that reference to Rule 12(bb) of the Indian Police Service (Probation) Rules, 1954 brought into the otherwise innocuous order stigma in sufficient measure warranting a proceeding of the nature contemplated under Article 311(2) of the Constitution of India and that the respondent should have been treated as a confirmed officer of the cadre at the time the order of discharge was made.

On behalf of the State it was contended that no order of extension of probation was necessary to be made as the process of confirmation was not automatic and even if the two year period as provided in Rule 3(1) of the Probation Rules had expired, confirmation would not ipso facto follow and a special order had to be made.

Dismissing the appeal, this Court, 1092

HELD: 1. The first respondent having become a confirmed officer of the Gujarat IPS cadre, under Rule 12(bb) of the Indian Police Service Rules, 1954 his services could not be brought to an end by an order of discharge since the said Rules had no application for officer confirmed in the cadre.

Proceedings in accordance with law were, therefore, necessary to terminate his service. [1096A-C]

2.1 While the Probation Rules prescribed an initial period of two years of probation they did not provide any optimum period of probation. Administrative instructions issued by the Government of India on 16th March, 1973 indicating the guidelines to be followed in the matter laid down that, save for exceptional reasons, the period of probation should not be extended by more than one year and no member of the service should, by convention, be kept on probation for more than double the normal period i.e. 4 years. [1094F-G; 1095A-B]

2.2 Within the limits of executive powers under the Constitutional scheme it is open to the apropriate Government to issue instructions to cover the gap where there be any vacuum or lacuna. Since instructions do not run counter to the rules in existence, the validity of the instructions cannot be disputed. [1095C] In the instant case, there was no order of extension and the order of discharge is about five years after the appointment. The respondent, therefore, stood confirmed in the cadre on the relevant date when he was discharged. [1096A] Sant Ram Sharma v. State of Rajasthan and Anr., [1968] 1 SCR 111; State of Punjab v. Dharam Singh, [1968] 3 SCR 1 and Moti Ram Deka etc. v. General Manager, N.E.F. Railways, Maligaon, Pandu etc., [1964] 5 SCR 683, referred to.

CIVIL APPELLATE JURISDICTION: Civil Appeal No. 1273 of 1979.

From the Judgment and Order dated 10.11.1978 of the Gujarat High Court in L.P.A. No. 206 of 1978.

T.U. Mehta, G.A. Shah, Mrs. H. Wahi, M.N. Shroff and K.M.M. Khan for the Appellant.

S.N. Kacker, Anil Kumar Gupta, Brij Bhushan Sharma and N.P. Mahindra for Respondent No. 1. 1093 V.C. Mahajan, C. Ramesh and Miss A. Subhashini for Respondent No.2.

The following Order of the Court was delivered:

This appeal by Special leave is against the appellate order of the Division Bench of the Gujarat High Court.

Respondent No. 1 was appointed to the Indian Police Service on 4.7. 1969 and has been discharged by the impugned order dated 9.4.1974. After he was appointed by the Union of India he was allotted to the State cadre of Gujarat and the order of discharge has been made on the basis of steps taken by the State of Gujarat. The order of discharge was assailed by filing a writ petition under Article 226 of the Constitution. The Single Judge annulled the order. To the Writ petition both the Union of India and the State of Gujarat were party-respondents. Against the Single Judge's decision, two appeals were preferred to the Division Bench. The Division Bench for reasons mostly different from what had been recorded by the learned Single Judge, came to the same conclusion. Before this Court, there is only one appeal by the State of Gujarat and the Union of India has been joined as a respondent. Initially a preliminary objection had been raised regarding the maintainability of the appeal in the absence of any appeal by the Union of India but Mr. Kacker appearing for respondent No. 1 has given up the same. It is, therefore, not necessary to go into that question.

The order of discharge read as follows:

"Under clause (bb) of Rule 12 of the Indian Police Service (Probation) Rules, 1954, the President hereby discharges Shri A.C. Bhargav, a person appointed to the Indian Police Service, on probation, on the results of the I.A.S. etc. Examination held in 1968, and ,allocated to the service cadre of Gujarat from the said service with effect from the date on which this order is served on the said Shri A.C. Bhargav." Reference to Rule 12(bb), it was contended on behalf of the respondent, brought into the otherwise innocuous order stigma in sufficient measure warranting a proceeding of the nature contemplated under Article 311(2) of the Constitution. It is unnecessary for us to go into that question as in our opinion the view expressed by the High Court is 1094 quite sound. We may refer to the Constitution Bench decision of this Court reported in the case of State of Orissa and Anr. v. Ram Narayan Das, [1961] 1 SCR 606 wherein this Court considered the order of discharge of a police officer on probation and held that in the case of a probationer observation like 'unsatisfactory work and conduct' would not amount to stigma.

The other aspect which has been conversed before us at length is as to whether the respondent should have been treated as a confirmed officer of the cadre at the time the order of discharge was made. Admittedly, the order of discharge is about five years after the appointment.

Rule 3(1) of the Indian Police Service (Probation) Rules, 1954, provides that every person recruited to the service in accordance with Indian Police Service (Appointment by Competitive Examination) Regulations, 1955, ......

shall be appointed to the service on probation for a period of two years. At the relevant time, sub-rule (3) of the said Rules provided that the Central Government may, if it so thinks fit in any case or class of cases extend the period of probation. Admittedly, in this case there was no order of extension. It has been contended that no order of extension is necessary to be made as the process of confirmation is not automatic and even if the two year period as provided in Rule 3(1) has expired confirmation would not ipso facto follow and a special order has to be made.

Reliance has been placed on a series of decisions of this Court which have held that an order of confirmation has to be made and confirmation would not follow automatically.

The position here, however, is somewhat different.

While the Probation Rules prescribed an initial period of two years of probation it did not provide any optimum period of probation. Administrative instructions were issued by the Ministry of Home Affairs, Government of India, on 16th March, 1973, indicating the guidelines to be followed in the matter. The relevant portion thereof may be extracted:

".......

(ii) It is not desirable that a member of the service should be kept on probation for years as happens occasionally at present. Save for exceptional reasons, the period of probation should not, therefore, be extended by more than one year and no member of the service should, by convertion, be kept on probation for more than double the normal period i.e. four years. Accordingly, a probationer, who does not complete the probationers' final examination within a period of four years, should ordinarily be discharged from the service." It is not disputed that the circular of the Home Ministry was with reference to the Indian Police Service (Probation) Rules. We have not been shown that these instructions run counter to the rules. It is well settled that within the limits of executive powers under the Constitutional scheme, it is open to the appropriate Government to issue instructions to cover the gap where there be any vacuum or lacuna.

Since instructions do not run counter to the rules in existence, the validity of the instructions cannot be disputed.

Reliance has been placed in the courts below on the constitution Bench Judgment of this Court, and which reported in [ 2968] 1 SCR 111 (Sant Ram Sharma v. State of Rajasthan and anr.) where Ramaswami J. speaking for the Court stated thus:

" ..... We are unable to accept this argument as correct. It is true that there is no specific provision in the Rules laying down the principle of promotion of junior or senior grade officers to selection grade posts. But that does not mean that till statutory rules are framed in this behalf the Government cannot issue administrative instructions regarding the principles to be followed in promotions of the officers concerned to selection grade posts. It is true that Government cannot amend or supersede statutory rules by administrative instructions, but if the rules are silent on any particular point Government can fill up the gaps and supplement the rules and issue instructions not inconsistent with the rules already framed.

We are of the view that the rules read with instructions create a situation as arose for consideration by this Court in the case of State of Punjab v. Dharam Singh, [1968] 3 SCR

1. The Constitution Bench of this Court in that case interpreted the Punjab Educational Service (Provincialised Cadre) Class III Rules and found that there was a maximum limit of three years beyond which the period of probation could not be extended. When an officer appointed initially on probation was found to be continuing in service beyond three years without a written order of confirmation, this Court held that it tant amounts to confirmation. In view of what we have stated above we are in agreement with the High Court about the combined effect of the rules and instructions. We hold that the respondent stood confirmed in the cadre on the relevant date when he was discharged. For a confirmed officer in the cadre, the Probation Rules did not apply and therefore, proceedings in accordance with law, were necessary to terminate service.

That exactly was the ratio of the decision in Moti Ram Deka etc. v. General Manager, N.E.F. Railways, Maligaon, Pandu etc., [1964] 5 SCR 683. On the analysis indicated above, the net result, therefore, is that the respondent No. 1 had become a confirmed officer of the Gujarat I.P.S. cadre and under rule 12(bb) of the Probation Rules his services could not be brought to an end by the impugned order of discharge.

The appeal fails and is dismissed. There will be no order as to costs.

N.P.V. Appeal dismissed.

 

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 : MAIMS

 
 
Latestlaws Newsletter