Supreme Court of India

Govt. Of A.P vs G. Venkata Ratnam on 21 July, 2008

Supreme Court of India
Govt. Of A.P vs G. Venkata Ratnam on 21 July, 2008
Bench: Tarun Chatterjee, Aftab Alam
                                               1


                IN THE SUPREME COURT OF INDIA

                 CIVIL APPELLATE JURISDICTION


                CIVIL APPEAL NO.              OF 2008
                   [Arising out of SLP) No.5654/07]



The Government of A. P.                               ... Appellant

                                  Versus

G. Venkata Ratnam                                     ... Respondent




                               ORDER

Leave granted.

Heard learned counsel for the parties.

The respondent is a Technical Assistant in the Department of

Archaeology and Museums, Government of Andhra Pradesh. He was

posted in the Office of Director, Archaeology and Museums, Hyderabad,

where he was able to stay, since his appointment in the year 1985,

uninterruptedly for a period of 20 years. He was transferred from

Hyderabad and posted in the Office of the Assistant Director (Technical),

Archaeology and Museums, Kakinada by an order issued by the Director on
2

29 June, 2005. He challenged his transfer order before the Andhra Pradesh

Administrative Tribunal in O. A. No. 3050 of 2005. At that time his appeal

filed before the departmental authorities was pending. Hence, the Tribunal

disposed of the application by order dated 4 July, 2005 with a direction to

the concerned departmental authority to dispose of the appeal within four

weeks. The departmental appeal was finally dismissed by order dated 3

August, 2005. The respondent once again approached the Tribunal in O. A.

No. 4048 of 2005 but the Tribunal declined to interfere in the matter and

dismissed the O.A. by order dated 27 December, 2005.

The respondent took the challenge to his transfer order to the Andhra

Pradesh High Court in Writ Petition No.2886 of 2006. The High Court

allowed the writ petition and set aside the order of the respondent’s transfer

by judgment and order dated 23 February, 2007. The State has come in

appeal against the judgment and order passed by the High Court.

The High Court judgment is wholly untenable and, we regret to say,

it is rather unusual and strange. The judgment was apparently delivered in

anger. The anger might have been caused by the Government Pleader or the

Director (the second respondent before the High Court) but as a result the

Court not only lost the judicial poise and restraint but also arrived at

completely unfounded conclusions. The judgment quotes a passage from

William Dalrymple’s book, `The Last Mughal’ about how the Red Fort at
3

Delhi was vandalized by the British and how the damages of the colonial

times are perpetuated by the Archaeological Survey Of India . One fails to

see how the Red Fort, the maintenance of which the Government of Andhra

Pradesh is not even remotely connected with, comes into all this. The

reference to the plight of the Red Fort is followed by the observation that

the ancient monuments and archaeological sites in Andhra Pradesh too are

in no better state. In this way the Court declares that the agencies and the

people entrusted with the responsibility to preserve and maintain the

country’s historical heritage are quite incapable and inefficient in the

discharge of the responsibility. But once again we fail to see the relevance

of all this to the simple issue before the Court. Unfortunately this is not the

only incongruity. The judgment makes, at more than one place, highly

caustic comments about Government Officers, especially the members of

the Central Civil Service, which in the facts and circumstances of the case

appear to us to be completely uncalled for.

The Court seems to have been completely taken in by the ipse dixit of

the respondent and his tall claims about his own ability and virtually

allowed him to choose his own place of posting. The judgment at its

beginning recounts the respondent’s qualifications that include two

Master’s degrees, one in Sanskrit and the other in Archaeology, a B. Ed.

degree in Sanskrit and the degree of Sahitya Shiromani from Sri
4

Venkateswara University. The judgment then proceeds to observe as

follows:

“The petitioner as it appears from the pleadings is a
highly qualified man. The confidence with which he
made assertion in the affidavit dated 13.3.2006 to the
effect that `if any other employee has my skill,
knowledge, expertise and experience I forego my job’
makes this Court examine this matter in depth and not
treat the impugned order as a mere order of transfer in
the course of administration.”

It further observes as follows:-

“The petitioner asserted in his affidavit dated 13.3.2006
that he has expertise in deciphering early Rock and Stone
and Copper Plates inscriptions in Brahmi, early Telugu
and Kannada, Nagari, Tamil and Tamil Grandha. He
further asserted that other than the petitioner that no
other employee in the entire Archaeology Department
with the expertise, knowledge or experience in these
matter and that his services are required more at the
head office.”

The Court then purports to remind itself that transfer is an incidence of

service and is not to be lightly interfered with. It proceeds to elaborate that

this judicial policy is based on two reasons, one the continuance of an

employee of the State Government at one particular place for a long time is

likely to create undesirable consequences like creation of vested interests

and misuse of the power that comes with the employment under the State

and the other being the exigencies of the administration requiring the
5

service of a particular person at a particular place. It then proceeds to

explain away that the first reason, that is, the undesirability of stay at

anyone place for a long time should not apply to the case of the respondent

because in Archaeology, in any event one worked in ancient times and dealt

with `the dry bones of history’.

The Court then went on to hold that the respondent’s transfer was

also not made in administrative exigencies. For arriving at this finding the

Court refers to the catalogues of manuscripts, in different languages that are

kept in Hyderabad and in Kakinada and accepts the petitioner’s assertion

that with his knowledge and ability he is most suited to work at the head

office in Hyderabad than in any other place in the State. The Court refers to

the respondent’s assertion in his affidavit that in the entire Archaeology

Department there is no other employee equaling him in expertise,

knowledge and experience in these matters and that his services are required

more at the head office and points out that in the counter affidavit filed by

the Director there was no express contradiction of the assertion. It is

observed as follows:-

“She is conspicuously silent about the nature of the work
that is required to be carried at the State Museum at
Hyderabad and also whether there is any other person
who is qualified to carry on the said work.”

6

Lastly, the Court finds that in the original proposal for transfer made

by the Director the respondent’s place of posting was shown as Kurnool.

The Court observes that there was no explanation why the respondent was

finally transferred to Kakinada in place of Kurnool. On these materials, the

Court came to the conclusion that the transfer of the respondent was clearly

not bona fide, to say the least.

We are surprised to see the High Court castigating the respondent’s

transfer order as lacking in bona fide on such flimsy and fanciful pleas

advanced by the respondent. We are more than satisfied that the High

Court’s finding regarding lack of bona fide in the matter on the part of the

State Government is completely unfounded and untenable. The legal

position regarding interference by Courts in the matter of transfer is too well

established to be repeated here. The respondent’s transfer neither suffers

from violation of any statutory rules nor can it be described as mala fide by

any stretch of imagination. We are, accordingly, unable to sustain the High

Court’s order. In the result this appeal is allowed, the order coming under

challenge is set aside and the writ petition filed by the respondent in the

High Court is dismissed.

At the conclusion of the hearing of the case, counsel for the

respondent stated that the Government had reconsidered the matter. It was
7

willing to bring back the respondent to Hyderabad and an order to that

effect was likely to be issued. We have got nothing to say in the matter.

………………………………J
[TARUN CHATTERJEE]

……………………………….J
[AFTAB ALAM]

New Delhi,
July 21, 2008
8