High Court Madhya Pradesh High Court

Santosh Kumar Jharia vs Commissioner on 7 July, 2010

Madhya Pradesh High Court
Santosh Kumar Jharia vs Commissioner on 7 July, 2010
                                   1




                           W.P. No.8468/2010
07.07.2010

      Heard Shri H. S. Verma, learned counsel for the petitioner,

on the question of admission.

      The petitioner has filed this petition being aggrieved by order

dated 22.6.2010 passed by Additional Commissioner, Jabalpur in

the appeal filed by him.

      The case of the petitioner is that he was initially appointed as

Panchayat Karmi on 10.11.1995 and thereafter as Panchayat

Secretary under section 69(1) of the Madhya Pradesh Panchayat

Raj Avam Gram Swaraj Adhiniyam, 1993 (hereinafter referred to as

the Adhiniyam, 1993) of Gram Panchayat Lingamal, Janpad

Panchayat Mandla.      The petitioner's service was subsequently

terminated on 23.6.2000 by respondent no.2 Collector against

which the petitioner had preferred an appeal and by order dated

26.2.2002 the appellate authority had directed respondent no.2 to

reconsider the case of the petitioner and pass appropriate orders

thereon. In the meanwhile, the Panchayat and the concerned

authorities appointed respondent no.5 as Panchayat Karmi of Gram

Panchayat Lingamal on 23.9.2002.

It is submitted that subsequently, respondent no.2 Collector,

Mandla by order dated 15.7.2008 allowed the appeal filed by the

petitioner and directed his reinstatement which was assailed by

respondent no.5 before the Commissioner in appeal who directed

the authority to re-decide the matter in accordance with the
2

directions issued by him in this regard. Pursuant to which order

dated 23.4.2010 was passed by respondent no.2 rejecting the case

of the petitioner with a further direction to the Gram Panchayat to

make appointment on the post of Panchayat Karmi in accordance

with the Rules.

Against the aforesaid order of the Collector, the petitioner

filed an appeal before the Commissioner, Jabalpur which has been

dismissed by order dated 22.6.2010, being aggrieved by which the

petitioner has filed the present petition.

It is submitted by the learned counsel for the petitioner that

the petitioner had rendered satisfactory services as Secretary and

there was no complaint against him for more than 7 years and in

such circumstances the order of the appellate authority deserves to

be set aside and the petition, filed by the petitioner, deserves to the

allowed.

From a perusal of the order passed by the Commissioner it

is apparent that the appeal, filed by the petitioner, has been

dismissed on account of the fact that the petitioner had been

removed from the post of Panchayat Karmi by the Gram Panchayat

by its resolution dated 26.4.2002 and in such circumstances as the

petitioner had been removed from the post of Panchayat Karmi he

cannot be notified as Secretary of the Janpad Panchayat under

section 69(1) of the Adhiniyam 1993 and in view of para 2.4 and

para.7 of the Panchayat Karmi Yojana notified by the State

Government in the year 1995.

3

The learned counsel for the petitioner has admitted the fact

that the petitioner was removed from the post of Panchayat Karmi

by resolution dated 26.4.2002 which has not been assailed by the

petitioner.

In view of the aforesaid admitted facts no infirmity or illegality

can be found with the conclusion recorded by the appellate

authority while dismissing the appeal. As the impugned order does

not suffer from any manifest illegality or irregularity, the same does

not warrant interference by this Court.

The petition filed by the petitioner, being meritless, is

accordingly dismissed.

( R. S. JHA )
JUDGE
mms/-