Thursday, 23, Apr, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Atul Kumar Nigam Vs. State of U.P. & Ors [1995] INSC 537 (27 September 1995)
1995 Latest Caselaw 528 SC

Citation : 1995 Latest Caselaw 528 SC
Judgement Date : Sep/1995

    

Atul Kumar Nigam Vs. State of U.P. & Ors [1995] INSC 537 (27 September 1995)

Agrawal, S.C. (J) Agrawal, S.C. (J) Jeevan Reddy, B.P. (J) S.C. Agrawal, J.:

CITATION: 1996 SCC (7) 145 JT 1995 (7) 124 1995 SCALE (5)611

ACT:

HEAD NOTE:

Leave granted.

The appellant was initially appointed as Registration Clerk on daily wage basis by the District Registrar, District Jhansi, by order dated September 27, 1990. While the appellant was working as Registration Clerk, the District Registrar, District Jhansi, issued a notice/advertisement for filling up six posts of Registration Clerks on regular basis. Out of six posts five posts were to be filled up from and amongst the general candidates and the sixth post was reserved for Scheduled Caste candidates. The District Registrar, District Jhansi constituted a Selection Committee for the said appointment.

The appellant appeared before the said Selection Committee on February 24, 1991 and was selected. He was appointed on the post of Registration Clerk on the basis of said selection and he joined as Registration Clerk on February 25, 1991, but by order dated June 15, 1991 his services were terminated. The appellant filed a writ petition (writ petition No. 17883/91) in the Allabahad High Court which was heard alongwith special appeals and writ petitions of other Registration Clerks employed on daily wage basis and the same was dismissed by common judgment and order dated February 8, 1995.

It has been urged on behalf of the appellant that his case differs from other cases dealt with by the High Court inasmuch as he had been selected for regular appointment by a duly constituted Selection Committee in accordance with the rules and the High Court has not considered this aspect of the matter. In the counter affidavit that has been filed on behalf of the respondents before this Court, it has not been disputed that the Selection Committee was duly constituted by the District Registrar, District Jhansi on February 24, 1991 but it is asserted that while doing so the District Registrar, District Jhansi, did not comply with the mandatory Provisions of Rule 22 of the Subordinate Offices Ministerial Staff (District Recruitment) Rules, 1975 which had been replaced by the Subordinate Offices Ministerial Staff (District Recruitment) Rules, 1985 as amended upto date and thus there was defect in the procedure of the said selection and the selection was void. This questions has not been gone into by the High Court while dismissing the writ petition of the appellant. It is a question which should have been considered by the High Court before dismissing the writ petition of the appellant.

The appeal is, therefore, allowed, the judgment and order of the High Court dated February 8, 1995 in so far as it relates to dismissal of writ petition No. 17883/91 is set aside and the said writ petition is remitted to the High Court to dispose of the same on merits. 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 : IDRC

 

LatestLaws Partner Event : IJJ

 
 
Latestlaws Newsletter