Saturday, 02, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

State of Manipur Vs. Shri Nambam Dwijen Singh & Ors [1995] INSC 619 (2 November 1995)
1995 Latest Caselaw 608 SC

Citation : 1995 Latest Caselaw 608 SC
Judgement Date : Nov/1995

    

State of Manipur Vs. Shri Nambam Dwijen Singh & Ors [1995] INSC 619 (2 November 1995)

Ramaswamy, K. Ramaswamy, K. Hansaria B.L. (J)

CITATION: 1996 SCC (7) 35 JT 1995 (8) 278 1995 SCALE (6)397

ACT:

HEAD NOTE:

O R D E R

Leave granted.

This appeal by special leave arises from the judgment and order dated March 22, 1994 passed in W.A. No.27 of 1993 by the Gauhati High Court at Imphal. The High Court directed the appellant in the ultimate order thus :

"Undisputedly after the judgment was passed in C.R. No.132 of 1993 the vacant posts of Executive Engineer of the Civil Circle of the Electricity Department are filled up by putting the respondents incharge. It is not the case that the vacant posts are never filled up that being so the submission of Mr. Nandkumar that the court cannot direct to fill up all vacant posts by the Govt. Is without submitions. The subsequent policy decision if any to reorganise the Electricity Department is irrelevant as far as the validity of the judgment and order dated 11.10.1993 passed in Civil Rule No.933 of 1993 is concerned. In the appeal our scrutiny is confined to the statements made in the C.R. No.933 of 1993 and counter if any and not extraneous subsequent facts. We have perused the impugned judgment and order and we do not find any infirmity and that being so the appeal is without merit and is dismissed." When the matter came up before us, we directed on November 25, 1994 thus :

"In the facts and circumstances, before deciding the actual controversy, it is necessary that the State Government should take a policy decision as to how many of the posts in each of electrical and civil engineering are required to be created and then the principles on the basis of which they are required to fill the posts. Until that is done, it is difficult to give any direction to consider the claims of the respective candidates in the respective branches.

The State Government, therefore, is directed to consider and determine the restructure of the electrical and civil engineering departments and the required number of posts in each department and the qualifications prescribed and principles for filling up all those poses. Two months time is sought for and granted." Pursuant thereto, now, the Government has taken a policy decision reorganising the Department into two branches, viz., Executive Branch for Generation with 17 demarcated posts and Electrical Civil Division with four demarcated posts. In view of this policy decision, since the respondents fall in the category of Executive Civil Division, a D.P.C. would be constituted to consider the relative merits of the candidates to be selected as Executive Engineer and thereafter appointment would be made according to Rules.

The appeal is disposed of accordingly. No costs.

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