Tuesday, 21, Apr, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Prafful Shukla and Ors. Vs. Government of Madhya Pradesh and Ors.
2023 Latest Caselaw 917 SC

Citation : 2023 Latest Caselaw 917 SC
Judgement Date : 12 Dec 2023
Case No : C.A. No.-000786-000786 / 2013

    
   SC Pdf Link

Prafful Shukla and Ors. Vs. Government of Madhya Pradesh and Ors.

[Civil Appeal No. 786 of 2013]

[Civil Appeal No. 787 of 2013]

Rajesh Bindal, J.

1. This judgment will dispose of above-mentioned two appeals as the common question of law and facts are involved. The facts are being noticed from Civil Appeal No.786 of 2013.

2. The judgment1 passed by the Division Bench of the High Court2 in Writ Appeal3 is under challenge before this Court. Vide aforesaid judgment, the order4 passed by the Single Judge of the High Court was upheld.

3. The writ petitions were filed by the appellants praying for quashing of the order dated 09.04.1999 vide which the staff in Adult Education Department was merged in Education Department and category-wise seniority was provided. The appellants were already working in the Education Department.

4. The Single Bench of the High Court, while referring to number of judgments of this Court, had opined that merger of cadres is a policy decision which cannot generally be interfered with. The argument raised by the writ petitioners before the High Court was that there could a better policy, could not be a ground to quash the same. The level of posts being merged was examined and it was opined that these were at the same level. The Division Bench of the High Court had also recorded a categoric finding to that effect.

It was opined that the post of Assistant Director in Adult Education Department carried the same responsibilities as that of Assistant Director in the Education Department. Though there used to be slight difference of the pay scales, however that was also brought at par w.e.f. 01.01.1996. Even the Single Bench had also noticed that the State Government had considered the entire gamut of facts including educational qualifications, duties and responsibilities and pay scales before directing merger of the two cadres.

5. It was further pointed out at the time of hearing by learned counsel for the State that there were 17 writ petitioners before the High Court challenging the merger. Their placement in the seniority of Assistant Directors in the Education Department as on 01.01.2000 was at Sr. Nos. 48, 215, 250, 271, 536, 537, 543, 551, 559, 577, 579, 580, 588, 589, 594 and 595. The said fact was not disputed at the time of hearing by learned counsel for the appellants.

It shows that the first person in the seniority to challenge the merger was at Sr. No. 48. Thereafter, the next person was after a gap of 167 persons and then came Sr. Nos. 250, 271 and 536 onwards. Meaning thereby, other officers in the cadre who may be likely to be affected immediately with the merger, were not aggrieved with the action of the State.

Twenty-four years have gone by. Number of promotions have taken place in between and many of the officers have retired after attaining the age of superannuation or otherwise are not in service for other reasons.

6. Keeping in view the aforesaid factual matrix, we do not find any reason to interfere with the impugned judgment of the High Court.

7. The appeals are dismissed.

.....................J. (Abhay S. Oka)

.....................J. (Rajesh Bindal)

New Delhi

December 12, 2023.

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 Newsletter