Allahabad High Court High Court

Bhupendra Kumar ( S/S 7896/2007 ) vs State Of U.P. Thru Prin. Secy. … on 21 January, 2010

Allahabad High Court
Bhupendra Kumar ( S/S 7896/2007 ) vs State Of U.P. Thru Prin. Secy. … on 21 January, 2010
                                      1


                           AFR



Special Appeal No. 21(S/B) of 2008

Bhupendra Kumar

Vs.

State of U.P. & others



Hon'ble C.K. Prasad, C.J.
Hon'ble Y.K.Sangal, J.

Writ Petitioner-appellant, aggrieved by order dated 11.12.2007

passed by a learned Single Judge in Writ Petition No. 7896(S/S) of 2007,

has preferred this Appeal under Rule 5 Chapter VIII of the High Court

Rules.

Short facts giving rise to the present Appeal are that the writ

petitioner-appellant, (hereinafter referred to as ‘the petitioner’), is Forest

Guard and by order dated 19th September, 2007 he was directed to join at

Dudhwa National Park after he had undergone training w.e.f. 01.01.2008.

He challenged the aforesaid order, inter alia, contending that his transfer

from Lakhimpur Kheri to Dudhwa National Park is bad in law, as he was

transferred to Lakhimpur Kheri earlier on 08.01.2005 on the ground of

illness of his wife. The aforesaid submission did not find favour with the

learned Single Judge and he dismissed the writ application inter alia

observing as follows :

“The order of transfer passed on compassionate ground does
not mean that the employee has got right to remain posted at a
2

particular place for unlimited period . Already two years have elapsed
after the petitioner was posted on transfer on compassionate ground
at Lakhimpur Kheri and the authorities have got right to transfer
him.”

Mr. A.M. Trapthi appearing on behalf of the appellant submits that

once the petitioner was transferred on compassionate ground, he ought not

to have been transferred again and directed to join at Dudhwa National

Park. In support of the submission, he placed reliance on a judgement of

this Court dated 12.10.2007 passed in Special Appeal No. 849(S/B)/2007

Sripati Yadav Yadav vs. State of Uttar Pradesh & others. Our attention has

been drawn to the following passage from the said judgement.

“Here in the instant case on compassionate ground the
petitioner has been transferred only on 15.12.2005 in pursuance of
which he had joined the transferred place on 25.01.2006 but in a
decision taken to the effect that all the employees who were working
earlier in Dudhwa National Park be posted there he has also been
transferred to that place. We find that the order appears to have been
passed without considering the plea that he was transferred on
compassionate grounds. We, therefore, set aside the order dated
24.09.2007 passed by learned Single Judge and quash the order of
transfer dated 29.06.2007. Appellant shall be allowed to remain at the
present place of posting at least for a period of one year and
thereafter as the case may be, and if, his transfer required, in
exigencies of services, the same be considered, but not without taking
into account, that the petitioner has been posted at the present place,
on compassionate ground.”

We do not find any substance in the submission of the learned
3

counsel for the appellant and the decision relied on is clearly

distinguishable. Petitioner was transferred to Lakhimpur Kheri on

08.01.2005. He has been asked to join at the transferred place w.e.f Ist

January, 2008, therefore, he has not been directed to join at the transferred

place immediately after he was transferred on compassionate ground to

Lakhimpur Kheri. We are of the opinion that once an employee is

transferred on compassionate ground at a particular place, he does not have

the right to continue at that place of posting till perpetuity. It cannot be

said as an absolute proposition of law that once an employee is transferred

on compassionate ground, he cannot be transferred. However, we hasten to

add that if the request of transfer of an employee has been accepted unless,

overriding reasons exist he may not be transferred immediately. In our

opinion, exigency of service may demand his transfer from the place where

he was posted on compassionate ground. We are entirely in agreement with

the view of the learned Single Judge that authorities shall not be precluded

from transferring an employee when on an earlier occasion, he was

transferred on compassionate ground.

Now referring to the decision of this Court in the case of Sripati

Yadav (Supra) relied on by the learned Counsel for the petitioner the same

is clearly distinguishable. In the said case immediately after the employee

was transferred on compassionate ground, another order of transfer was

passed which in the facts and circumstances of the case, was found to be

illegal by this Court. However, at the same time court observed that the

employee shall remain at the present place of posting for a period of one
4

year and thereafter his case for transfer may be considered, in case, the

exigency of service so requires. Aforesaid observation of this Court clearly

goes to suggest that there is no prohibition of transfer of a person from one

place to another, when earlier he was transferred on compassionate ground.

We are of the opinion that the consideration of the matter by the

learned Single Judge does not suffer from any error calling for interference

in this appeal.

We do not find any merit in the appeal and it is dismissed

accordingly.

(C.K.Prasad,C.J.)

(Y.K.Sangal,J.)

Date: 21.01.2010
Kaushal