Allahabad High Court High Court

Gulab Chandra Dubey vs State Of U.P. Thru’ District … on 10 May, 2010

Allahabad High Court
Gulab Chandra Dubey vs State Of U.P. Thru’ District … on 10 May, 2010
Court No. - 26
Case :- WRIT - A No. - 9395 of 2002
Petitioner :- Gulab Chandra Dubey
Respondent :- State Of U.P. Thru' District Magistrate & Ors.
Petitioner Counsel :- Nripendra Mishra
Respondent Counsel :- C.S.C.
Hon'ble Amreshwar Pratap Sahi,J.

Heard Shri Nripendra Mishra, learned counsel for the petitioner and the learned Standing Counsel

for the State-respondents.

The petitioner was a Seasonal Collection Amin and he was disengaged. He approached this Court

by filing Writ Petition No. 2315/2001 in which a direction was issued on 19.1.2001 commanding

the District Magistrate to pass an appropriate order on his representation. Accordingly, the

representation was considered and the impugned order was passed on 18.9.2001 rejecting the

request of the petitioner for his re-engagement as Seasonal Collection Amin.

The challenge has been raised to the said order on the ground that it is against the weight of

evidence on record and that the impugned order incorrectly records the findings with regard to

temporary embezzlement. Shri Mishra submits that it was on account of the vindictive attitude of

the local Tehsildar that the petitioner’s collection was projected as low whereas the other

Seasonal Collection Amins who had reportedly lesser collections than the target fixed, were re-

engaged.

The petition has been countered by the respondent and the affidavit filed in support of the same

narrates that not only was the petitioner guilty of temporary embezzlement but he was also totally

inefficient, as he never achieved the target that was fixed for him and his recovery was miserably

low. Accordingly, it was decided not to re-engage the petitioner. A rejoinder affidavit has been

filed to the same.

Shri Mishra, Advocate contends that the facts stated in the counter affidavit are against the record

and as per the information received, the petitioner has given adequate recovery to the

respondents.

Learned Standing Counsel contends that paragraph 7 of the counter affidavit records details about

the in efficient services of the petitioner. It is urged that the petitioner was rightly disengaged.

I have heard learned counsel for the parties and have perused the records.

Paragraph 7 of the counter affidavit has not been effectively replied to and the facts stated therein

could not be successful disputed in the rejoinder affidavit. It is evident from the said facts that the

petitioner had been unable to discharge the duties of the post satisfactorily and efficiently and,

therefore, he was disengaged. The other submission by Shri Mishra, Advocate that other Seasonal

Collection Amins who had lower recovery have been re-engaged does not appeal to reason as

there cannot be any parity in illegality. Article 14 does not apply conversely. Article 14 requires

equal treatment under the laws. The petitioner continued to remain insufficient and, therefore, the

Court cannot put a seal on the claim of the petitioner.

Accordingly, the writ petition is dismissed.

Order Date :- 10.5.2010
Puspendra