High Court Jharkhand High Court

Arjun Prasad Singh vs State Of Jharkhand & Ors. on 20 March, 2009

Jharkhand High Court
Arjun Prasad Singh vs State Of Jharkhand & Ors. on 20 March, 2009


IN THE HIGH COURT OF JHARKHAND AT RANCHI

W.P (S) No. 112 of 2009
Arjun Prasad Singh …. Petitioner

Versus
State of Jharkhand and others … Respondents

Coram : HON’BLE MR. JUSTICE D.G.R. PATNAIK.

For the petitioner : Mr. D.K. Dubey
For the respondents : Mr. Rajiv Ranjan/ Prabhat Kr Sinha

CAV on 05.03.2009 Pronounced on 20.3. 2009

20. 03.2009 Petitioner in this writ application has prayed for

quashing the notification dated 29.12.2008 ( annexure 3) under memo no.

1653 issued by the respondents whereby the petitioner has been

transferred from Jamshedpur to Headquarters Ranchi, and also for

quashing the notification no. 1652 dated 29.12.2008 (annexure 4) issued by

the respondents whereby the respondent no. 5 has been posted in place of

the petitioner. Challenge to the notification of his transfer has been made

by the petitioner on the ground that he is on the verge of his retirement

and would superannuate on 31st July, 2009. Departmental resolution no.

3918 dated 25.10.1980 and another resolution no. 913 dated 18.2.2000, both

of which guide the transfer policy of the State Government employees

provide for choice posting of a Government employee who is to retire

within one year. The grievance of the petitioner is that though pursuant to

the aforesaid Departmental resolution, he had submitted his application

before the concerned authorities of the respondent dated 30.2.2008 for

allowing him to continue at Jamshedpur till his retirement, the respondent

in stead of considering the same had issued the impugned notification of

his transfer from his present place of posting in violation of the resolutions
2

issued by the Department and also for causing extreme inconvenience and

harassment.

2. The petitioner who was initially appointed as Excise Inspector

in the year 1983 rose to the senior rank of Excise Superintendent and was

entrusted with the duty of in charge Assistant Commissioner of Excise at

Jamshedpur in the district of Singhbhum, where he joined on 22.11.2006

pursuant to the notification of his transfer. While, on the one hand, by the

impugned notification, the petitioner was transferred from Jamshepdur,

by the other impugned notification the respondent no.5 was transferred

and posted in place of the petitioner at Jamshedpur.

3. Counter affidavit has been filed on behalf of the respondents.

4. Heard the counsel for the petitioner and the State as well as

private respondent no. 5.

5 Sri D.K. Dubey, learned counsel appearing on behalf of the

petitioner argues that the Departmental resolution which guides the

procedures for transfer of Government employees even though not

mandatory in effect and is obligatory, yet, the concerned authorities

cannot possibly ignore the same to cause detriment and harassment to a

Government servant since such resolution has been adopted by way of a

beneficial measure to accommodate the Government servants who are at

the verge of retirement and this benefit constitutes part of condition of

service.

6 Referring to the statements contained in the counter affidavit

of the respondent State, learned counsel submits that though in the

transfer order, no ground has been stated for transfer of the petitioner

from Jamshedpur, but as it appears from the counter affidavit, some

complaints were received against the petitioner in respect of his
3

performance of work . The complaint was enquired into by a 3-member

Committee, which found the petitioner inefficient in his work and this

was the ground prompting the petitioner’s transfer. Learned counsel

submits that if it was so, then certainly, it amounts to an order of transfer

attaching stigma to the petitioner and without affording an opportunity of

being heard in respect of the purported allegations, the respondents could

not have passed the order of his transfer. Referring to the judgment of this

Court in the case of Dhrub Prasad Vs. State of Jharkhand [ WP(S) No. 725 of

2002), learned counsel for the petitioner submits that Rule 56(a) of the

Bihar Service Code as adopted by the State of Jharkhand, does not permit

transfer of any Government servant on the allegation of inefficiency in

discharge of duties. Learned counsel adds further that even if transfer is

an incidence of service, it cannot be made arbitrarily and any deviation

from the Government policy and guidelines without justification, as in the

instant case , is discriminatory.

7 The respondent State has contested the petitioner’s claim by

filing its counter affidavit denying and disputing the entire grounds

raised by the petitioner. The contention of the respondents as explained

by Sri Rajiv Ranjan, learned counsel for the Respondent State, is that on

receipt of the complaint against the petitioner, a preliminary fact finding

enquiry was held by an Enquiry Committee consisting of the Deputy

Commissioner of Excise, Santhal Pargana Division, & HQ and the

Assistant Commissioner Excise, Dhanbad. The Committee submitted its

report on 17.12.2008 disclosing certain irregularities regarding evasion of

excise duty and fees during the financial year 2008-09. The Departmental

Establishment Committee held its meeting on 26.12.2008 and 27.12.2008

presided over by the Secretary, Excise Department, and the
4

Commissioner of Excise and a nominee representative of SC/ST of the

rank of Deputy Secretary, Directorate of Panchayati Raj Government. It

was pursuant to their recommendation that the decision to transfer the

petitioner was taken and accordingly the impugned notification of his

transfer was issued.

Learned counsel would explain that even though the

Departmental Resolution stating the policy in the matter of transfer of

Government servants provides for choice posting of a Government

servant who is on the verge of retirement, but such benefit would be

available to such officers only who have maintained an unblemished

record of service and not to those who are facing enquiry proceedings of

serious allegations. Learned counsel explains further that in the light of the

allegations and the preliminary findings of the enquiry committee, the

Departmental Establishment committee had rightly decided that it would

not be proper to allow the petitioner to continue at his present place of

posting.

Learned counsel adds further that even otherwise, the

petitioner has already completed more than two years’ of his posting at

Jamshedpur in the district of Singhbhum and therefore he has no right to

continue on the same place of posting. Learned counsel informs that

pursuant to the notification no. 1652 dated 29.12.2008, the respondent 5

has been given posting as Assistant Commissioner of Excise

(Headquarters). The transfer of petitioner has been made in accordance

with the resolution specified by the Excise Department vide resolutions

dated 11.2.1972 and 18.2.2000. Posting the Government servant at his

place of choice can be considered only in exceptional circumstances in the

nature of domestic and family calamities. Otherwise, the transfer in
5

general, shall take place after every two years of posting. No such

exceptional circumstance appears in the case of the petitioner to allow

him the benefit of choice posting.

Learned counsel adds further that even otherwise, the

notification of transfer of the petitioner does not indicate in any manner

that the transfer was on account of any allegation and therefore no stigma

is attached to the petitioner by virtue of impugned transfer notification.

The order of transfer being simpliciter in nature cannot be termed as

perverse. Since the petitioner has completed more than two years service

at a particular place, the order of transfer cannot be challenged. Learned

counsel explains further that the petitioner is not the only person who has

been transferred. Rather, his transfer has been effected along with several

other officers in the Excise Department by way of general transfer and the

procedure as laid down under the rules of the State government has been

duly adopted .

As regards interpretation of Rule 56(a) of the Service Code,

learned counsel submits that a similar rule under Rule FR 154 applicable to

the Central Government servants in which the language of Rule 56(a) of

the State Service Code is the same. The Rule was considered by the

Supreme Court in the case of Union of India Vs. Janardan Debnath ( 2004

(4) SCC 245]. The interpretation of the Rule has been given by the apex

Court, would clearly indicate that in case of inefficiency and misconduct

of a Government servant, the rule does not lay down any inhibition for

transfer of the government servant. As claimed by the respondents, the

transfer notification does not indicate in any manner that the decision of

transfer was taken on the basis of the allegations against the petitioner. In
6

this view of the matter, the transfer has to be considered as transfer

simpliciter.

8. Admittedly, the petitioner has completed more than two years

of posting at the present place of posting and as such, even otherwise, as

per rules, he was liable for transfer. It also appears that the case of the

petitioner along with several others was placed before the DPC and it was

on the recommendation of the Committee that the petitioner’s transfer

along with several others was effected by way of chain transfer. To this

extent. it appears that the rule of procedure as laid won by the State

Government in the matter of policy of transfer of government servants

has been duly adopted and applied in the case of the petitioner. The

contention of the petitioner that even though the transfer notification does

not specifically indicate reasons for transfer as indicated in the counter

affidavit of the respondents, it does indicate that it was made on the

ground of some allegations against the petitioner. As such, the petitioner

ought to have been given an opportunity of being heard before taking

any decision on the allegation and subjecting the petitioner to an abrupt

transfer. It is in this context that the learned counsel invites attention to

56(a) of the Jharkhand Service Code and would claim support from the

judgment in CWJC no. 725 of 2002 ( Dhrub Pd Vs. State of Jharkhand ).

9 It needs to be noted at the outset that even though the counter

affidavit mentions that pursuant to receipt of some complaints against the

petitioner, a fact finding enquiry was conducted and the preliminary

report was received from the Committee. It appears that regular

departmental proceeding against the petitioner was not initiated as yet,

though contemplated by the respondent authorities. The petitioner would

certainly have the benefit of being heard in the departmental proceedings
7

if initiated upon the charges based on preliminary report submitted by the

Enquiry Committee. Even considering the fact that certain allegations

were received against the petitioner and the respondents were prompted

to act upon the report of the Enquiry Committee, which had suggested

that the petitioner was inefficient in discharging his duty, in such a

situation, there was reasonable ground for the authorities concerned to

take administrative decision regarding transfer of the petitioner. In my

opinion, the provision of Rule 56(a) of the Code does not impose any bar

against the respondents for taking an administrative decision to transfer

the petitioner, if there is prima facie material to suggest that he has been

inefficient in discharge of his duties.

10 Rule 56(a) of the Bihar Service Code as adopted by the

Jharkhand Service Code which deals with the general conditions of service

reads as follows :

“56(a) The State Government may transfer a Government
servant from one post to another; provided that, except-

(1) on account of inefficiency or misbehaviour, or
(2) on his written request.

a Government servant shall not be transferred substantively to, or
except in a case covered by rule 103 appointed to officiate in a post carrying less
pay than the pay of the permanent post on which he holds a lien, or would hold a
lien, had his lien not been suspended under rule 70.

(b) Nothing contained in clause (a) of this rule or in rule 21,
shall operate to prevent the re-transfer of a Government servant to the post on
which he would hold a lien, had it not been suspended in accordance with the
provisions of clause (a) of rule 70. ”

11. In the case of Union of India Vs. Janardhan Debanath (supra),

the Supreme Court had occasion to consider a similar rule FR 15 of the

Fundamental Rules relating to the conditions of service of Central

Government servants and the said rule is quoted as under :

8. FR 15 reads as follows :

“15(a) The President may transfer a government servant from one
post to another; provided that except-

8

“(1) on account of inefficiency or misbehaviour, or
(2) on his written request,
a government servant shall not be transferred to, or except in a case
covered by Rule 49, appointed to officiate in a post carrying less pay than the pay
of the post on which he holds as lien.”

12. It is apparent that the language of Rule FR 15 of the

Fundamental Rules and that of Rule 56(a) of the Bihar Service Code is

identical.

The Supreme Court in the above case has observed that the

view that there cannot be any transfer in terms of FR 15 on account of

inefficiency or misbehaviour is clearly contrary to the pronounced

intention of FR 15. The same ratio would apply to the facts of the present

case also when the interpretation of the provisions of Rule 56(a) of the

Bihar Service Code is called upon to be made.

13 Further more, the petitioner has been relieved from the

place of posting at Jamshedpur and he has taken over charge of his office

at the transferred place pursuant to the impugned notification. Likewise,

pursuant to the other impugned notification, respondent no. 5 has also

assumed charge of office in place of the petitioner at Jashedpur. The claim

of the petitioner that the benefit of continuing him at his place of posting at

the last lap of his service ought to have been given to him in the light of the

Government transfer policy, cannot be tenable. The Resolutions dated

11.2.1972 and 18.2.2000 which apply to the government servants of the

Excise Department, does not apply to the case of the petitioner in absence

of any exceptional circumstances shown by him, for his retention at the

same place.

In the light of the above discussion, I do not find any merit in

this writ petition, which is dismissed accordingly at the stage of admission.
9

The respondents shall treat the period of one month during

which the petitioner could not join his transferred place of posting on

account of the order of stay granted by this Court in this case, as period

on duty.

Ambastha/-                                       (D.G.R. Patnaik, J )