High Court Punjab-Haryana High Court

Dr.Ram Niwas Yadav vs State Of Haryana And Others on 3 September, 2009

Punjab-Haryana High Court
Dr.Ram Niwas Yadav vs State Of Haryana And Others on 3 September, 2009
CIVIL WRIT PETITION NO.13700 OF 2009                         :1:

IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                 CHANDIGARH


                    DATE OF DECISION: SEPTEMBER 03, 2009



Dr.Ram Niwas Yadav

                                                             .....Petitioner

                           VERSUS

State of Haryana and others

                                                              ....Respondents



CORAM:- HON'BLE MR.JUSTICE RANJIT SINGH

1. Whether Reporters of local papers may be allowed to see the judgement?
2. To be referred to the Reporters or not?
3. Whether the judgment should be reported in the Digest?



PRESENT:             Mr. S.N.Yadav, Advocate,
                     for the petitioner.

                                  ****

RANJIT SINGH, J.

A Veterinary Surgeon transferred to Rewari has filed this

writ petition to impugn the order, cancelling his posting to Rewari by

alleging that this has been done on account of political influence of

respondent No.3, the Irrigation Minister, to retain respondent No.4 at

Rewari.

Respondent No.4 is statedly serving at Rewari for 3 years

and 7 months, which, as per the petitioner, is against the policy

instructions. On 16.11.2005, he was again transferred to Rewari as

SDO (AH). He was promoted as Deputy Director, State Cattle
CIVIL WRIT PETITION NO.13700 OF 2009 :2:

Breeding Project, Hisar, and was transferred to Hisar on 5.6.2007. It

is alleged that on account of his political connection with respondent

No.3, he was transferred to Rewari within a period of two months on

1.8.2007. The petitioner, who is also working as Deputy Director,

Animal Husbandry & Dairying, was transferred from Kaithal to Rewari

on 26.8.2009 in place of respondent No.4. His is a couple case as

his wife is serving in the Education Department at Rewari. On

27.8.2009, the petitioner joined at Rewari. On 28.8.2009, this transfer

order of the petitioner was cancelled and in his place, respondent

No.4 again adjusted at Rewari on the asking of OSD to Chief

Minister. A note in this regard is annexed with the petition as

Annexure P-7 and it reads as under:-

“CM has desired that the transfer orders of Dr.O.P.Yadav,

Deputy Director, Animal Husbandry Deptt., Rewari to

Kaithal may be cancelled.”

The petitioner has, thus, filed this writ petition to

challenge the order cancelling his transfer, alleging malafide against

respondent No.3 and being on account of political interference. In

support of his stand, the petitioner has referred to the judgments in

the cases of Kulwant Kaur Vs. Ch.Suraj Bhan & others, 1991 (1)

RSJ 39, Smt.Sanotash Sharma Vs. State of Haryana and others,

1999 (3) RSJ 253, R.K.MIttal Vs. State of U.P. and another, 2004 (4)

RSJ 256 and Kamaljit Singh Vs. State of Punjab and others, 1999 (3)

RSJ 90.

Apparently, political influence is at play in matters of

these transfers and cancellations. Whether this is done for an

administrative reason to keep respondent No.4 at Rewari or due to
CIVIL WRIT PETITION NO.13700 OF 2009 :3:

his close links with respondent No.3 can not be clearly made out. It is

not case set up by the petitioner that respondent No.3 has any ill will

against him. As per the averment, respondent No.4 is related to

respondent No.3. The transfer, however, has been cancelled as per

the dictates on behalf of Chief Minister. The petitioner apparently is

disturbed as his chance to be with his wife is gone. Perhaps because

of this he had joined at Rewari hurriedly within a day. The reason

for cancellation of this transfer is not connected with any bias or

malafide against the petitioner. At best, it is to keep respondent No.4

at Rewari. It may be due to an administrative requirement. May be, it

is to favour respondent No.4 but it is not attributed to any bias

against the petitioner. There is no malafide either alleged or made

out on the part of respondent No.3 against the petitioner for which

this transfer was cancelled. Courts should restrain from interfering in

administrative matters like transfers except in those rare cases where

malafide or ulterior motives are clearly established. The petitioner

has not made any allegation against the Chief Minister or respondent

No.3 for being biased against him. The petitioner has only alleged

that his transfer has been cancelled at the instance of respondent

No.3 to keep respondent No.4 at Rewari. That in itself is no proof of

bias or malafide on the part of respondent No.3 against the

petitioner.

Thus, the judgment relied upon by the petitioner would

not be relevant. Kulwant Kaur’s case (supra) was a case where

transfer was challenged on account of malafides levelled against

Revenue Minister. The transfer order was accordingly cancelled.

Similarly in the case of Smt.Santosh Sharma (supra), the allegation
CIVIL WRIT PETITION NO.13700 OF 2009 :4:

of malafides against the Minister for her transfer was made. In the

said case, in addition it was noticed that the husband of the petitioner

was transferred to a place where there was neither a post nor a

student in the College, where he could teach Military Science.

R.K.Mittal’s case (supra) was a case of transfer after issuance of a

Model Code of Conduct. It was observed that State Government was

not competent to issue transfer order without prior clearance of the

Election Commission. This, if pressed may effect the very transfer of

the petitioner, which is cancelled. That was not a case of cancellation

of any transfer. The facts in the case of Kamaljit Singh (supra) would

also not apply to a situation at hand as there the transfer was from

Bank to Bank after getting approval of the Registrar, Cooperative

Society but the transfer order was cancelled without approval from

the Registrar. It was so observed that there were certain rights

accruing to the petitioner. In the present case, upon transfer to

Rewari, the petitioner certainly has not come to acquire any right for

which he was required to be served with a notice. Except for

expressing dismay at the manner in which the transfers are being

ordered and managed using political influence, this Court would wish

to refrain from invoking jurisdiction in such like administrative

matters, where infringements of rights as such may not be involved.

The writ petition is accordingly dismissed.

September 03, 2009                             ( RANJIT SINGH )
khurmi                                             JUDGE