Supreme Court of India

State Of U.P vs Z.R. Siddiqui on 17 February, 2009

Supreme Court of India
State Of U.P vs Z.R. Siddiqui on 17 February, 2009
Author: ………………….J.
Bench: Markandey Katju, G.S. Singhvi
                                    IN THE SUPREME COURT OF INDIA

                         CIVIL APPELLATE JURISDICTION

                          CIVIL APPEAL NO.7705 OF 2002

State of Uttar Pradesh                                    ...Appellant(s)

                                        Versus

Z.R. Siddiqui                                            ...Respondent(s)


                                     O R D E R

Heard learned counsel for the parties.

This appeal has been filed against the impugned judgement of the Division
Bench of the Allahabad High Court dated 22nd February, 2002.

The respondent was the General Manager of Jal Sansthan, Jhansi, at the
relevant time and the short question involved in this case is whether he could be
transferred to another Jal Sansthan in some other city in Uttar Pradesh. In this
connection, it is stated that the Uttar Pradesh Water Supply and Sewerage Act, 1975,
has been amended and Section 27-A has been inserted therein which envisages
creation of centralised services. Accordingly, the Government of Uttar Pradesh
created a centralise service by making the Uttar Pradesh Palika and Jal Sansthan
Waterworks Engineering (Centralised) Service Rules, 1996 [for short, “the Rules”].
Hence, a person, who is in the centralised service, can be transferred. Rule 3 of the
Rules states that a General Manager of the Jal Sansthan is in the centralised service.
Hence, in our opinion, the respondent, being the General Manager, could be
transferred in view of Rule 27, which states:-

“The State Government can transfer any officer of the Centralized
service from one Palika or Jal Sansthan to another Palika or Jal
Sansthan.”

…2/-
-2-

Accordingly, the civil appeal is allowed, impugned judgement of the High
Court is set aside and the writ petition filed in the High Court is dismissed.

No order as to costs.

………………….J.

[MARKANDEY KATJU]

………………….J.

[G.S. SINGHVI]
New Delhi,
February 17, 2009.