JUDGMENT
Shishir Kumar, J.
1. By means of the present writ petition, the petitioner has approached this Court for issuing a writ of certiorari, quashing the order dated 9.7.2004 passed by respondent No. 2 (Annexure-1 to the writ petition) and a writ of mandamus directing the respondents not to transfer the petitioner in pursuance of the order dated 9.7.2004. The brief facts of the case are that the petitioner who is working as Inspector (Station House Officer) at Police Station G.R.P., Varanasi, has been transferred by order dated 9.7.2004 (Annexure-1 to the writ petition) from G.R.P., Varanasi to Office of the Superintendent of Police, Railways, Allahabad.
2. The ground of the challenge by the petitioner regarding petitioner’s transfer is that the petitioner has been transferred only on political ground and on the basis of the instructions issued by the Chief Minister, on the request of the respondent No, 5 who is an office bearer of the ruling party. The further case of the petitioner is that one Dr. K.P. Yadav who has been arrayed as respondent No. 5 wrote a letter dated 29.5.2004 to the Hon’ble The Chief Minister Uttar Pradesh, stating that one Sri S.N. Yadav, Inspector who is presently attached to G.R.P., Mukhyalaya, Allahabad, his daughter’s marriage has been arranged with the son of Shri S.N. Yadav, so he be posted as Station House Officer, Police Station, G.R.P., Varanasi Cantt, and due to which, his honour shall be enhanced. On the aforesaid letter, one of the Personal Secretary on the instruction of the Hon’ble Chief Minister has put a note for A.D.G. (Additional Director General of Police, Railways) to do accordingly. The said letter has been annexed as Annexure-3 to the writ petition. In the aforesaid context, the petitioner has challenged the order of transfer and has stated that the said order of the transfer has been passed on the political pressure and is politically motivated and the same is not in public interest but for the personal interest and only to accommodate the respondent No. 4. It has also been stated that though in the impugned order it has been said that the transfer of the petitioner is being passed in public interest but the same has been passed on the instructions of the Chief Minister to oblige respondent No. 5 Dr. K.P. Yadav. On the behest of the aforesaid fact, the respondent No. 2 has passed the order dated 9.7.2004, and has misused his position. It has also been further submitted by the petitioner that there was no complaint against the petitioner by any one from the public or police personnel. It has also been stated that the petitioner has some unavoidable hardship, regarding his own illness as the petitioner has met with an accident on 9.9.2003 and has got some head injury, since then the petitioner is under going treatment at Alakhnanda Hospital, Varanasi by the Specialist Neurp Surgeon Dr. R.P. Singh and the doctor advised the petitioner to complete supervision for one year under him. The further other grounds regarding the studies of the children have also been mentioned in the writ petition. It has also been stated that the order of transfer has been passed in the mid-session against the transfer policy as the transfer order, if any, should have been passed on or before 30th June of every year.
3. The petitioner has challenged the order of transfer before this Court and this Hon’ble Court on 20.7.2004 was pleased to stay the order of transfer and has directed that the petitioner be continued as Inspector (Incharge) at Police Station, G.R.P., Varanasi and paid his salary and the time for counter-affidavit was also granted to the respondents.
4. It appears that the respondent No. 4 who has been posted in the place of the petitioner was aggrieved by the order passed by Hon’ble Single Judge, therefor, a Special Appeal No. 860 of 2004 was filed before this Court and this Court was pleased to allow the appeal. After hearing Counsel for the parties, the Division Bench of this Court was pleased to set aside the order passed by Hon’ble Single Judge dated 20.7.2004 as the appeal was filed against the interim order.
5. It appears that the petitioner was not satisfied with the order passed by the Division Bench; as such he filed a Special Leave Petition Bearing No. 16787 of 2004. The said appeal was disposed of with the following orders :
“We do not think it necessary for us to interfere with the impugned order. Suffice it to say that end of justice could be made if learned Single Judge is directed to dispose of the writ petition within eight weeks from today. Till such time the writ petition is disposed of by the learned Single Judge, status quo prevailing as on today shall continue. With these observations this Special Leave Petition is disposed of.”
6. After perusal of the order passed in the Special Leave Petition, it is clear that the Hon’ble Supreme Court has not adjudicated the matter on merits and has directed to decide the case on merits. In view of the aforesaid fact, petition is being disposed of after hearing both the parties. Counter affidavit has been filed on behalf of the State as well as on behalf of respondent No. 4. State has clearly stated in their counter-affidavit that the Competent Authority in the public interest has passed the order of transfer against the petitioner and there is no basis that the order of transfer of the petitioner has been passed under any political pressure. It has also been stated that transfer order order does not affect any legal right of the petitioner. In para-7 of the counter-affidavit, it is stated that a crime meeting of the officers relating to G.R.P., Allahabad was held and the A.D.G. (Addition Director General of Police Head Quarter) after overall assessment of crime and law and order situation. Then it was found that the situation of crime and law and order of PS. G.R.P., Varanasi was very alarming as such the petitioner was given opportunity to improve but no improvement was shown and as such considering the fact and circumstances of the case, the decision was taken to transfer the petitioner from Station Officer, G.R.P., Varanasi to some other place, as such the order of transfer was passed on 9 7.2004 in public interest. On behalf of the State a minutes of the meeting dated 27.5.2004 has been filed as Annexure C.A.-l. The State Government submits that in the aforesaid circumstances, it is clear that in pursuant of the aforesaid meeting dated 27.5.2004, as there was no improvement in the working of the petitioner, as such the impugned order of transfer was passed. It has also been submitted that transfer is an exigency of service and no Government servant can claim as a matter of right that he should be posted in a particular place. It is the only in the domain of the employer to post a Government servant to any place. On behalf of the respondent No. 4, a counter-affidavit has also been filed.
7. On behalf of the petitioner, it has been submitted that as the order of transfer has been made at the behest of the politicians and the Chief Minister, as such the order of transfer is an arbitrary Act by the respondents. The petitioner has relied upon various judgments as 2003 (11) SCC 740, Survesh Kumar Awasthi v. UP. Jal Nigam and Ors.; 2000 SCC (L and S) 1104, State of UP. v. Shaguran Arya and the judgment of this Court in Special Appeal No. 525 of 1998; (1995) 2 UPLBEC 1121, Director, Raiya Krishi Utpadan Mandi Parisahad, Lucknow and Ors. v. Naththi Lal and Ors.; (1994) 1 UPLBEC 189, Pradeep Kumar Agrawal v. Director Local Bodies, U.P. (IV), Lucknow and Ors.; 2004 (4) SCC 245, Union of India v. Janardhan Debanath; 1999 (11) SCC 105, Arun Kumar v. Slate of U.P.; 1995 (1) ESC 509, Pratap Narayan Srivastava v. State of U.P. and Ors.; 1997 (2) ESC 970, Smt. Gayatri Devi v. Stale of U.P.; (1995) 2 UPLBEC 1115, Naththi Lal v. Secretary, Minister of Agriculture, U.P. Government, Lucknow and Ors.; (1995) 2 UPLBEC 1122, Director of Rajya Krishi Utpadan Mandi Parishad, Lucknow and Ors. v. Naththi Lal and Ors.
8. I have persued the arguments of learned Counsel for the parties and with the consent of the parties, the writ petition is being disposed of finally.
9. I have perused the record and the order dated 9.7.2004. From the perusal of the order of transfer, it is clear that the order of transfer has been passed in public interest. There is nothing in the order of transfer dated 9.7.2004 to show that the order of transfer passed against the petitioner is malafide or has been passed on political consideration. The Court has also perused the alleged letter sent by the Chief Minister by Dr. K.P. Yadav. From the perusal of the aforesaid letter, an endorsement has been made from the Secretariat of the Chief Minister to Additional Director General “Kripya Vanchit Karvahi Kiye Jane Ki Apekshd Ki Gaiye”. The said endorsement is dated 30.5.2004. From the persual of the aforesaid letter and the order of transfer, it is not clear that the order of transfer against the petitioner has been passed only taking into consideration the letter which has been sent by the respondent No. 5 to the office of the Chief Minister. It appears that in routine manner the same has been endorsed by the Secretariat of the Chief Minister to the authority concerned. The aforesaid fact is also clear that order of transfer has been passed on 9.7.2004 after about two months. The Court has also perused the Committee Report dated 27.5.2004, which has been annexed as Anncxurc-1 to the counter-affidavit on behalf of the State which clearly states that from January to 14th May, 2002 only 102 cases and in 2003, 39 cases, and in comparison, in 2004 there were 136 crimes, as such during the tenure of the petitioner, the crime is enhanced. It has also been assessed in the said meeting that in the year 2004, there were 82 theft cases reported from foreigners. Taking into consideration of the aforesaid fact, the petitioner was directed to improve his working but as the same has not yet been done, therefore, the petitioner was transferred in public interest.
10. I have perused the various judgments cited on behalf of the petitioner and the Standing Counsel. It is well settled that the transfer is an exigency of service. The issue of transfer and posting has been considered time and again by the Apex Court and the entire law has been settled by a catena of decisions. It is entirely for the Competent Authority to decide when, where and at what point of time, a public servant is to be transferred from his present posting. Transfer is not only an incident but an essential condition of service. [Vide Union of India v. S.L. Abbas, AIR 1993 SC 2444; Shilpi Bose v. State of Bihar, AIR 1991 SC 532; Union of India v. N.P. Thomas, AIR 1991 SC 1605; Chief Manager (Tel.) N.E. Telecom Circle v. Rajendra Ch. Bhattacharjee, AIR 1995 SC 813; State of U.P. v. Dr. R.N. Prasad, 1995 (Suppl) 2 SCC 151; Union of India and Ors. v. Ganesh Dan Singh, 1995 (Suppl) 3 SCC 314; N.K. Singh v. Union of India and Ors., (1994) 6 SCC 98; Abani Kante Ray v. State of Orissa, 1995 (Suppl) 4 SCC (169); National Hydroelectric Power Corporation Ltd. v. Shri Bhagwan, (2001) 8 SCC 574, State Bank of India v. Anjan Sanyal and Ors., AIR 2001 SC 1784 and Public Services Tribunal Bar Association v. State of UP. and Ors., (2003) 4 SCC 104, etc.]
11. An employee holding a transferable post cannot claim any vested right to work at a particular place as transfer order does not affect any of his legal rights and the Court cannot interfere with a transfer/posting. In Gujarat Electricity Board v. Atma Ram Sungomal Poshani, AIR 1989 SC 1433, the Supreme Court has observed as under :
“Transfer of a Government servant appointed to a particular cadre of transferable posts from one place to the another is an incident of service. No Government servant or employee of a public undertaking has a legal right for being posted at any particular place. Transfer from one place to another is generally a condition of service and the employee has no choice in the matter. Transfer from one place to another is necessary in public interest and efficiency in the public administration.”
12. A similar view has been taken by the Apex Court in Chief General Manager (Telecom) N.E. Telecom Circle (supra).
13. In Shilpi Bose (supra), the Apex Court has held that an order of transfer/posting issued by the Competent Authority did not violate any of her legal right. An employee holding a transferable post cannot claim any vested right for his/her posting at a particular place.
14. As regard, the malafide alleged by the petitioner that order has been passed on a political pressure is not borne out from the record as stated above, from the letter which has alleged to have been issued by Dr. K.P. Yadav and the endorsement from the Secretariat of the Chief Minister was in a routine manner and by any means it cannot be interfered that on the basis of the aforesaid fact, there was any pressure and on the pressure of the Chief Minister, the order of transfer against the petitioner has been passed. As mentioned above, regarding the report of functioning of the petitioner, which is prior to the letter of Dr. K.P. Yadav, clearly goes to show that the transfer of the petitioner has been passed on the basis of the consideration of the working of the petitioner. The similar controversy has been considered by the Division Bench of this Court reported in (2002) 1 UPLBEC (sic). The Division Bench of this Court has held that the “law is well settled that an order of transfer can be questioned on very limited grounds and if such an order is questioned in a Court, the State is not obliged to justify the order of transfer by adducing the reasons, therefore, it is not the case of the petitioner that his transfer is contrary to any statutory provision, or malafide then only it can be interfered. The Court has also held if the Government servant is transferred on the basis of the complaint made by a MIA or MP of a leader of the political party, it cannot be held that the same is malafide and the transfer order cannot be struck drown on the said ground alone without there being anything more. A MLA or MP is the representative of the people and common public has access to him. Often it is very difficult for a common man to meet the higher officers and to bring their notice the misdeeds or the wrong way of functioning of a Government servant at a lower level. It is not possible for a common man to go to capital of the State namely. Lucknow, and then to meet the higher officers to lodge a complaint against the wrong manner of functioning of a Government servant: The MLA and MP visit their constituency frequently and meet the members of the public. It is far easier for the public to lodge a complaint against the improper functioning of a Government servant with their representative namely the MLA or MP of the area than with the higher officers. There is no presumption that the authority passing the transfer orders had not applied his independent mind. It is quite likely that the authority was not aware of the situation and after the full and correct facts were brought to his notice he decides to take appropriate action an objective consideration. We, therefore, clearly of the opinion that without there being anything more, the mere fact that a transfer order has been passed soon after a complaint has been sent by a MLA or MP or political person to the minister or superior officers of the concerned department, it cannot be branded as having been passed without application of mind”.
15. In the present case there is nothing on record to show that the order of transfer has been made on the behest of the honourable person or there was any personal animosity with the petitioner or any complaint has been made against the petitioner on account of any oblique motive.
16. In another judgment of this Court/reported in (2000) 2 UPLBEC 1094, Shashi Dutt Pandey v. Baleshwar Tyagi, the Division Bench of this Court has held that if the transfer order has been passed on the direction of the Minister of the Department, said order of transfer is valid and the Division Bench has dismissed the petition.
17. In case reported in 2004(4) Supreme Court Cases 245, Union of India v. Janardhan Debanath and Ors., on the question of transfer on administrative ground/public interest, whether transfer in a particular case was in the interest of public service, the Hon’ble Supreme Court has held that it requires factual adjudication and examination and that question by the High Court in its jurisdiction under Articles 226 and 227 of the Constitution of India the Apex Court has impliedly disapproved. The Hon’ble Supreme Court has gone to the extent that “transfers until they involve any such adverse impact or visit the persons concerned with any penal consequences, are not required to be subjected to same type of scrutiny, approach and assessment as in the case of dismissal, discharge, reversion or termination and utmost latitude should be left with the department concerned to enforce discipline, decency and decorum and public service which are indispreferably essential to maintain quality of public service and meet untoward administrative exigencies to ensure smooth functioning of the administration”.
18. After considering the arguments, the submissions and the decisions raised on behalf of the parties and after perusal of the various pronouncement by this Court and the Apex Court, I am of opinion, that there is no infirmity in the order passed by the respondent transferring the petitioner vide its order dated 9 7.2004. The writ petition is devoid of merits and is liable to be dismissed.
19. In the result, the writ petition is dismissed.
20. No order as to costs and the interim order is discharged.