PETITIONER: UNION OF INDIA & ORS. Vs. RESPONDENT: BINOD BIHARI BEHERA DATE OF JUDGMENT14/11/1995 BENCH: VERMA, JAGDISH SARAN (J) BENCH: VERMA, JAGDISH SARAN (J) VENKATASWAMI K. (J) CITATION: 1995 SCC Supl. (4) 728 JT 1995 (8) 223 1995 SCALE (6)454 ACT: HEADNOTE: JUDGMENT:
	JUDGMENT
J.S. VERMA, J. :
Leave granted.
 This appeal by special leave is	against the Judgment
dated 30th March, 1992	of the	Division Bench	of the High
Court of Orissa, by which the writ petition (OJC No. 543 of
1988) filed by the respondent has been allowed.
 The respondent was a Sub-Inspector in	the Central
Industrial Security Force (for short `the	Force’). He
vendered his resignation, which was accepted by the Deputy
Inspector-General (D.I.G.) of the Force on 17/10/1984. The
respondent then, on 4/12/1984 applied to withdraw	his
resignation and	in the alternative prayed for re-enlistment
in the	Force. Both	these prayers	were rejected.	The
respondent, then filed the writ petition under Article 226
of the	Constitution in	the High Court, which has	been
allowed by the impugned judgment. Hence this appeal by
special leave.
 Two grounds were urged in the High Court in support of
the writ petition. The first ground was that the D.I.G. was
not the	competent authority under the	relevant rules to
accept the resignation on account of	which there was no
valid acceptance of the resignation before its withdrawal on
4/12/1984. The	other contention was that the rejection of
the prayer for re-enlistment as a member of the Force after
acceptance of the resignation	was an arbitrary exercise of
the discretionary power conferred by the relevant rules. The
High Court has accepted both the contentions. However, in
view of	the acceptance	of the	First contention the	High
Court has directed reinstatement of the respondent on the
payment of one-third arrears of salary together with	the
other service benefits.
 The first	question before us relates to the competence
of the	D.I.G. of the Force to accept the resignation of the
respondent. The	relevant provisions with reference to which
the point has to be decided are Section 5 of the Central
Industrial Security Force Act,	1968 (for Short `the Act’)
and Rule 11 of	the Rules framed under the Act. Section 5
reads as under :-
“5. Appointment of members of the Force.
– The appointment of the enrolled
members of the Force shall rest with the
Director-General who shall exercise that
power in accordance with rules made
under this Act.
Provided that the power of appointment
under this section may also be exercised
by such other supervisory officer as the
Central Government may be order specify
in this behalf.”
 Section 22	of the Act confers the rule making power on
the Central Government for carrying out the purposes of this
Act. The Central Industrial Security Force Rules, 1969 (for
short `the Rules’) have been made by the Central Government
in exercise of this power. Rule 3-1 relates to composition
of the	Force	comprising of	`supervisory officers’	and
`members of the Force’, wherein, Deputy Inspector-General is
named as a supervisory	officer while	Inspector and	Sub-
Inspector, etc., are specified as the members of the Force.
Chapter IV of the Rules relates to `Recruitment to	the
Force’ and therein Rule 11 is as under :-
“11. Powers of appointment.- Subject to
the provisions of the Act and these
rules, appointments to the posts of
Inspector, shall be made by the Deputy
Inspector-General concerned and to the
ranks of Sub-Inspector, Assistant Sub-
Inspector, Head Security Guard, Senior
Security Guard, Security Guard and
Followers shall be made by the
Commandant.”
 Obviously, the first point has to be decided	with
reference to Section 5	of the	Act and Rule 11 as quoted
above. Section	5 prescribes for appointment of the enrolled
members of the Force by Director General, who shall exercise
that power in accordance with the rules made under the Act.
The manner of exercise of power of appointment conferred on
the Director General is regulated by	the aforesaid Rules
framed under Section 22 of the Act. The proviso to Section 5
permits the Central Government	by order to specify in this
behalf such other supervisory office as may be specified to
exercise the power of	appointment under the	Section. In
other words, Section 5	confers the power of appointment of
the enrolled members of the Force on the Director General
and permits the Central Government by an order made in this
behalf to specify any	other supervisory officer also to
exercise that power of	appointment of the enrolled members
of the	Force. Thus there can be no doubt that if tho deputy
Inspector-General of the Force	was so empowered by	the
Central Government in accordance with the proviso to Section
5 then he was the competent authority to appoint a Inspector
or Sub-Inspector of the Force and,	therefore, was	the
competent authority to accept his resignation. The fact that
the respondent	was an	enrolled member of the Force and the
D.I.G. of the Force is supervisory officer, is clear from
rule 3-A and is not disputed.
 Rule 11	quoted	above relates	to the	`powers of
appointment’ in	Chapter IV relating to the `recruitment to
the Force’. Rule 11 clearly empowers the Deputy Inspector-
General to make appointments to the post of	Inspector by
virtue of which the Deputy Inspector-General was competent
to make	the appointment of the respondent end, therefore,
was also competent to	accept his resignation. The opening
words of Rule 11 merely say that this power is “subject to
the provisions	of the Act and these rules” so that if there
be an contrary provision in the Act and these Rules, that
has to	be taken note of.	There	is no	contrary or
inconsistent provision	in the	Act, wherein the proviso in
Section 5 clearly permits the conferment of this power on a
supervisory officer and there	is no inconsistent provision
in the	Rules. Ordinarily this discussion	should be
sufficient to dispose of this point. However, the High Court
has taken a different	view and, therefore, a consideration
of the	reason given by the High Court for a different view
requires consideration.
 The High Court has referred to certain propositions of
law to	which no exception can be taken but the error
committed is in application of those principles. According
to the	High Court, the proviso to	Section	5 requires
conferment of this power on a	supervisory officer by an
order made by the Central Government and Rule 11 framed in
exercise of its power	under Section 22 of the Act does not
satisfy this requirement.
 In our opinion, there is a clear fallacy in the view
taken by the High Court. The status of a rule framed by the
Central Government in exercise	of the	power conferred by
Section 22 of the Act for carrying out purposes of the Act,
which in particular and without prejudice to the generality
of that power enables to provide by rules for regulating the
conditions of service of members of the Force, cannot have
lesser efficacy	in law	or be treated as not satisfying the
requirement of	an order of the	Central	Government
contemplated by the proviso in Section 5. The fallacy in the
view taken by the High Court is that it has assumed that the
mode described	by the proviso in Section 5 of conferment of
this power on a supervisory officer by	the Central
Government is not satisfied by Rule 11 framed in exercise of
the rule making power	of the Central Government under
Section 22 of the Act or that a mere executive order sans
the power conferred on the Central Government by Section 22
of the Act is a different and the only manner of exercise of
this power given by the proviso in Section 5 of the Act. It
is this fallacy which has led to an erroneous application of
the principles	mentioned in the impugned judgment to	the
facts of this case.
 We have no doubt that Rule 11 of the Central Industrial
Security Force	Rules, 1969 framed by the Central Government
in exercise of the rule making power conferred on	the
Central Government by Section 22 of the Act fully satisfies
the requirement	of the proviso in Section 5 of the Act; the
D.I.G. of the	Force was duly empowered in	the manner
prescribed by law to exercise the power of appointment of
Inspector in the Force; and, therefore, the D.I.G. of the
Force was competent to	accept the resignation submitted by
the respondent. Accordingly,	acceptance of	respondent’s
resignation by	the D.i.g. on 17/10/1984 was valid and it
could not be withdrawn	by the	respondent subsequently on
4/12/1984. The	attempt made by the respondent to withdraw
his resignation	after it has been duly accepted by	the
D.I.G.,	was ineffective. The first	contention of	the
respondent was,	therefore, erroneously accepted by the High
Court.
 The other contention of the respondent was also wrongly
accepted by the High Court. Rule	58 of	the Central
Industrial Security Force Rules, 1969 is as under :-
“58. Re-enlistment.- A member of the
Force who has been dismissed therefrom
shall not be re-enlisted. However, a
member of the Force who has resigned may
be re-enlisted with the sanction of the
Deputy Inspector-General.”
 The respondent having resigned as a member of the Force
may have been re-enlisted with the sanction of the Deputy
Inspector General. The contention of the respondent which
found acceptance by the High Court is that the refusal of
the sanction for re-enlistment by the D.I.G. was arbitrary.
Obviously, the	reason assigned to	support	refusal of
sanction for reinstatement was	that the service record of
the respondent was not satisfactory. It was also pointed out
that this prayer of the respondent had been considered twice
earlier and rejected after which the respondent had not put
forth any fresh ground	requiring a change of the opinion.
The High Court perused	the relevant files and has referred
to the notes therein. According to a note made by the D.I.G.
on 24/6/1985 the respondent had made some false statements
in his	application. All this is mentioned in the impugned
judgment itself. Assuming this	course was permissible, in
view of the earlier unsatisfactory conduct of the respondent
being a	ground for rejection	of the	same prayer twice
earlier and there being no fresh ground put forth	for
reconsideration, this note of	the D.I.G. on 24/6/1985 also
contained a relevant fact to justify refusal of the sanction
for re-enlistment. However, the High Court, in our opinion
erroneously, was not satisfied and it embarked upon a
further inquiry	into the correctness	of those notes by
enquiring into	the fallacies of the statements made by the
respondent. The	High Court has then said that it is	not
satisfied about the due application of mind by the D.I.G. in
rejecting a prayer for	re-enlistment. It has, accordingly,
come to	the conclusion	that the exercise of the discretion
by the	D.I.G. is arbitrary. In our opinion, the view taken
by the High Court is not justified.
 The only	judicial scrutiny required for deciding
whether refusal	of the	sanction for re-enlistment of	the
respondent as a member	of the	Force was arbitrary, was to
see whether the record disclosed existence of relevant facts
to support the	rejection of	sanction. The	above facts
disclosed from the record which the High Court examined, are
undoubtedly relevant factors to support refusal of	the
sanction by the D.I.G.. None of these factors could be
called extraneous or nonexistent. Moreover, the prayer for
re-enlistment was a reiteration of the same prayer which had
been rejected twice earlier without putting forth any fresh
ground to justify the	reconsideration. It is difficult to
appreciate how	the exercise of the discretion by the D.I.G.
under Rule 58 could be termed as arbitrary, on these facts.
The Other contention of the respondent is equally devoid of
any merit. There was thus no ground on which the respondent
could be granted any relief in his writ petition.
 For the aforesaid reasons, the appeal is allowed. The
impugned judgment of the High Court is set aside resulting
in the	dismissal of the respondent’s writ petition filed in
the High Court. No costs.