Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 0, Cited by 116]

Supreme Court of India

Union Of India & Ors vs H.N. Kirtania on 12 July, 1989

Equivalent citations: 1989 AIR 1774, 1989 SCR (3) 397

Author: K.N. Singh

Bench: K.N. Singh, M.H. Kania

           PETITIONER:
UNION OF INDIA & ORS.

	Vs.

RESPONDENT:
H.N. KIRTANIA

DATE OF JUDGMENT12/07/1989

BENCH:
SINGH, K.N. (J)
BENCH:
SINGH, K.N. (J)
KANIA, M.H.

CITATION:
 1989 AIR 1774		  1989 SCR  (3) 397
 1989 SCC  (3) 447	  JT 1989 (3)	132


ACT:
    Service	   law--Transferable	    post--Government
servant--Whether has a legal right of posting at a place  of
choice--Transfer----Interference with by Courts.



HEADNOTE:
    The	 respondent, a Central Government officer,  who	 was
transferred  from Calcutta to Jaipur, filed a Writ  Petition
in  the	 High-Court and a learned Single Judge	granted,  an
interim	 injunction against the transfer order and a  direc-
tion to the appellants to allow the respondent to Join	duty
at  Calcutta. The stay application filed by  the  appellants
was  dismissed by a Division Bench of the High Court.  Hence
these appeals by the Union of India.
Allowing the appeals,
    HELD:  Transfer of a public servant made on	 administra-
tive grounds or in public interest should not be  interfered
with unless there are strong and pressing grounds  rendering
the  transfer  order illegal on the ground of  violation  of
statutory rules or on ground of mala fides. [396B-C]
    In	the  instant, case, the respondent being  a  Central
Government employee held a transferable post and was  liable
to  be transferred from one place to the other in the  coun-
try.  He has no legal right to insist for his posting  at  a
place of his choice. Therefore there was no good ground	 for
the High Court for interfering with the respondent's  trans-
fer. [396A-B-C]	   .



JUDGMENT:

CIVIL APPELLATE JURISDICTION: Civil Appeal Nos. 2943-45 of 1989.

From the Judgment and Order dated 24.1.86, 11.10.85, & 12.4.85, of the Calcutta High Court in F.M.A.T. No. 4054/85 C.R. No. 15253(W)/85 & C.O. No. 6078(W)/1985. G. Ramaswamy, Additional Solicitor General, T.C. Sharma, 395 C.V. Subba Rao for the Appellants.

Girish Chandra for the Respondent.

The following Order of the Court was delivered ORDER Delay condoned.

Leave granted.

These three appeals are directed against three orders of the Calcutta High Court dated 12.4.1985, 11.10.1985 and 24.1.1986.

H.N. Kirtania, respondent is in the employment of the Central Government, under the Central Passport Organisation. At the relevant period he was posted as Public Relations Officer in the Regional Passport Office, Calcutta. He was transferred from Regional Passport Office, Calcutta to Jaipur under an order dated 14.9. 1985. He was relieved from Regional Passport Office, Calcutta on 15.3.1985 with a direction to report for duty to the Regional Passport Of- fice, Jaipur. He did not join his duty at Jaipur instead he proceeded on leave for a month. During the period, he was on leave the respondent filed a writ petition in the Calcutta High Court assailing the validity of his transfer. A learned single Judge issued order on 12.4.1985 restraining the Central Government authorities from giving effect to the order of transfer and release. An application for vacating the interim order was filed on behalf of the appellant but the same was not disposed of. In the meantime, contempt proceedings were initiated against the authorities at the instance of the respondent on the allegation that he was not allowed to rejoin his duty at Calcutta in pursuance to the interim injunction. A learned single Judge by his order dated 11.10.1985 issued rule for contempt to the appellants and further issued interim direction for paying all arrears of salary to the respondent within three weeks. The appel- lants filed an appeal before a Division Bench of the High Court against the aforesaid order alongwith an interim stay application. The interim stay application was dismissed by a Division Bench of the High Court on 24.1.1986. In view of these orders the transfer order could not be implemented and the respondent continued to stay at Calcutta. After hearing learned counsel for the parties we do not find any 396 valid justification for the High Court for entertaining a writ petition against the order of transfer made against an employee of the Central Government holding transferable post. Further there was no valid justification for issuing injunction order against the Central Government. The re- spondent being a Central Government employee held a trans- ferable post and he was liable to be transferred from one place to the other in the country, he has no legal right to insist for his posting at Calcutta or at any other place of his choice. We do not approve of the cavalier manner in which the impugned orders have been issued without consider- ing the correct legal position. Transfer of a public servant made on administrative grounds or in public interest should not be interfered with unless there are strong and pressing grounds rendering the transfer order illegal on the ground of violation of statutory rules or on ground of mala fides. There was no good ground for interfering with the respond- ent's transfer.

We accordingly allow the appeals and set aside the High Court's orders dated 12.4.1985, 11.10.1985 and 24.1.1986. There will be no order as to costs.

T.N.A.					    Appeals allowed.
?397