High Court Madhya Pradesh High Court

Anand Swaroop Tiwari vs The State Of Madhya Pradesh on 8 December, 2010

Madhya Pradesh High Court
Anand Swaroop Tiwari vs The State Of Madhya Pradesh on 8 December, 2010
                            W.A. No.1096/2009

8.12.2010


       Shri R.B. Singh, learned counsel for the appellant.

       Shri Kumaresh Pathak, learned Dy. Govt. Advocate for the 
respondents.

On   consent   of   the   learned   counsel   for   the   parties   the 
matter is finally heard.

This   intra­court   appeal   has   been   preferred   against   the 
order dated 24­9­2009 passed by he learned Single Judge in W.P. 
No.299/2006(S).

The facts giving rise to filing of the instant appeal, briefly 
stated,   are   that   the   appellant   is   employed   as   Sub­Engineer 
(Civil)   in   Water   Resources   Department   of   the   State   of   M.P. 
Juniors of the appellant were promoted on the post of Assistant 
Engineer   on   5­04­2003.     Being   aggrieved   by  his   supersession 
the appellant filed the writ petition before this Court.   During 
the   pendency   of   the   writ   petition   before   this   Court   a   review 
DPC was held on 7­6­2007 in which the case of the appellant as 
well as three other candidates was considered for promotion. 
The appellant was found  fit  for promotion.   The review DPC 
recommended   promotion   of   the   appellant   with   effect   from 
5­4­2003.   However, the aforesaid fact could not be noticed by 
the learned Single Judge and the writ petition preferred by the 
appellant   was   disposed   of   with   certain   directions.     Being 
aggrieved  by the   aforesaid   order,   the  appellant   preferred  this 
writ appeal.

Learned   counsel   for   the   appellant   submitted   that   the 
action   of   the   respondents   in   not   giving   effect   to   the 
recommendations   of   the   review   DPC,   dated   7­6­2007   is 
patently arbitrary and illegal.

On  the  other  hand,  Shri  Kumaresh  Pathak,  learned  Dy. 
Advocate General fairly submitted that the case of the appellant 
has been considered by the review DPC held on 7­6­2007 and 
the   DPC   has   recommended   that   the   appellant   be   promoted 
with effect from 5­4­2003, i.e., date his juniors were promoted.

We   have   considered   the   submissions   on   both   sides.   It 
appears   from   the   order­sheet   that   the   respondents   were 
granted several opportunities to seek instructions in the matter. 
However, the State Government has failed to file reply.  Learned 
Dy. Advocate General is not  in a position to make statement 
before us whether recommendations made by the review DPC 
have been implemented or not.

However, in the facts and circumstances of the case and 
taking into account the nature of the controversy involved in 
the appeal and as agreed to be by the learned counsel for the 
parties, the instant writ appeal is disposed of with the direction 
to the respondents to consider the recommendations made by 
the review DPC, dated 7­6­2007 in proper perspective and to 
grant promotion to the appellant as well as to award him all the 
consequential   benefits.     The   aforesaid   exercise   shall   be 
completed   within   a   period   of   one   month   from   the   date   of 
production   of   certified   copy   of   this   order.   However,   if   on 
account   of   some   legal   impediment   it   is   not   possible   for   the 
respondents   to   grant   promotion   to   the   appellant,   the 
respondents shall pass a reasoned order and communicate the 
same to the appellant within a   period of four weeks from the 
date of production of certified copy of this order.

With   the   aforesaid   directions,   the   writ   appeal   stands 
finally disposed of.

C.c. as per rules.

                            (S.R.Alam)                                        (Alok Aradhe)
                          Chief Justice                                                Judge 
ac.