Madhya Pradesh High Court
Manmohan Singh Dhumketi vs The State Of Madhya Pradesh on 26 March, 2025
Author: Vishal Mishra
Bench: Vishal Mishra
NEUTRAL CITATION NO. 2025:MPHC-JBP:42861
1 WP-1955-2022
IN THE HIGH COURT OF MADHYA PRADESH
AT JABALPUR
BEFORE
HON'BLE SHRI JUSTICE VISHAL MISHRA
ON THE 26th OF MARCH, 2025
WRIT PETITION No. 1955 of 2022
MANMOHAN SINGH DHUMKETI
Versus
THE STATE OF MADHYA PRADESH AND OTHERS
Appearance:
Shri Neerja Agrawal - Advocate for the petitioner.
Shri Gajendra Parashar - Panel Lawyer for the respondents/State.
ORDER
Assailing the order dated 14.01.2022 passed by the respondent No.2, whereby the services of the petitioner has been terminated owing to non- submission of the CPCT certificate, the present petition has been filed.
2. It is the case of the petitioner that the petitioner's father Late Shobha Singh Dhumketi was working as Company Commandant with the respondent No.2 and he died in harness on 15.05.2015. The petitioner applied to the respondent No.2 for grant of compassionate appointment. Accordingly, vide order dated 10.08.2018, the respondent No.2 granted compassionate appointment to the petitioner on the post of Assistant Grade-3 subject to obtaining Computer Diploma and Computer Proficiency Certificate Test (CPCT) within a period of three years and posted him under the Divisional Commandant, Homeguards Shahdol. As per the appointment order dated 10.08.2018, the petitioner was appointed in terms of the circular of the State Government dated 29.09.2014 which provides for grant of three years period Signature Not Verified Signed by: ANINDYA SUNDAR MUKHOPADHYAY Signing time: 10-09-2025 18:26:20 NEUTRAL CITATION NO. 2025:MPHC-JBP:42861 2 WP-1955-2022 for furnishing the CPCT certificate with the proviso for extending the time period for a period of one year. It is argued by the counsel for the petitioner that benefit of extension of one year time period for obtaining the CPCT certificate was not extended to the petitioner. The matter came up for consideration before this Court on 27.01.2022 and this Court while considering the case for grant of interim relief has observed as under :-
"Learned counsel for the petitioner is heard on the question of admission and interim relief. Learned counsel for the petitioner submits that petitioner has been granted compassionate appointment in the year 2018. The said appointment was a conditional one as the petitioner had to acquire the qualification of CPCT within the period of three years. The condition was also there in the order of appointment that if within the period of three years, the said qualification is not acquired, then the period of three years can be extended for a further period of one year. Learned counsel for the petitioner submits that within the period of three years, petitioner has not acquired the said qualification due to certain personal difficulties as he was also the victim of Covid-19 and suffered brain tuberculosis.
There were recommendations made by the higher authorities for extending one year period to acquire the requisite qualification but despite that during that recommendations, the impugned order has been passed terminating the services of the petitioner. Counsel for the petitioner submits that since the condition is very specific and gives extension of one year period to acquire the requisite qualification, and, therefore, that benefit ought to have been granted to the petitioner. Considering the aforesaid, let notices be issued to the respondents on payment of process fee within seven days by RAD mode. Notices be made returnable within six weeks.
By way of interim measure, it is directed that the operation of the impugned order dated 14.01.2022 (Annexure P/11) shall remain stayed till the next date of hearing.
It is made clear that the authority may consider that if within the extended period of one year, the petitioner fails to acquire the said requisite qualification then they may issue a fresh order considering the then existing facts and circumstances."
3. In pursuance to the interim order granted by this Court, the petitioner Signature Not Verified Signed by: ANINDYA SUNDAR MUKHOPADHYAY Signing time: 10-09-2025 18:26:20 NEUTRAL CITATION NO. 2025:MPHC-JBP:42861 3 WP-1955-2022 continued in service.
4. It is argued that if one year extension is granted to the petitioner in terms of the policy/circular dated 29.09.2014 then four year period will expire in August, 2022 from the date of appointment. During the pendency of the petition, the petitioner has already cleared the CPCT examination as is reflected from the document annexed with the rejoinder pointing out the fact that the CPCT examination was cleared by the petitioner in May, 2022 (Annexure P-12). He has also obtained Diploma in Computer Application (DCA). Thus, in view of the fact that the petitioner has already obtained a CPCT certificate during the extended period in term of Clause 6.5 of the Policy dated 29.09.2014, the impugned orders passed by the authorities terminating his services is unsustainable. Hence, this petition.
5. Per contra, State counsel has vehemently opposed the contentions and has supported the impugned order stating therein that the petitioner could not pass the CPCT examination which was got conducted in the year 2021. A show cause notice dated 18.11.2021 was issued to the petitioner intimating him as to why his services be not terminated in terms of Clause 6.5 of the Circular dated 29.09.2014 for not obtaining the CPCT certificate. In response to the same, the petitioner submitted his reply stating the reasons and ill health condition owing to which he could not obtain the CPCT certificate. As the petitioner could not obtain the CPCT certificate, therefore, the order impugned was passed terminating the services of the petitioner. The authorities have rightly considered the aspects of the matter and have passed the impugned order, therefore, no relief can be extended to the petitioner Signature Not Verified Signed by: ANINDYA SUNDAR MUKHOPADHYAY Signing time: 10-09-2025 18:26:20 NEUTRAL CITATION NO. 2025:MPHC-JBP:42861 4 WP-1955-2022 owing to non-submission of the CPCT certificate. He has prayed for dismissal of the petition.
6. Heard the learned counsel for the parties and perused the record.
7. From the perusal of the record, it is seen that the petitioner's services were terminated vide order dated 14.01.2022 only on the ground that he could not obtain CPCT certificate within the stipulated time frame. As per the appointment order dated 10.08.2018, the petitioner was required to pass the CPCT test within a period of three years. The petitioner's appointment is governed under the policy of the State Government dated 29.09.2014 (Annexure P-2). Clause 6.5 of the said policy provides that a person appointed on compassionate basis is required to obtain CPCT certificate within a period of three years or in an extended period of further one year. Thus, the petitioner was required to pass the CPCT test within a period of four years. It is pointed out that the petitioner was appointed vide order dated 10.08.2018 and the period of four years was expired on 10.08.2022 and the petitioner has already obtained the CPCT certificate in the month of May, 2022 that is within the stipulate period of four years, even, the petitioner has also obtained Diploma in Computer Application (DCA), which goes to show that the petitioner has fulfilled the criteria and is qualified to continue on the post of Assistant Grade-II. Under these circumstances, in view of the fact that the petitioner has already obtained a CPCT certificate during the extended period in term of Clause 6.5 of the Policy dated 29.09.2014, the impugned order dated 14.01.2022 passed by the respondent No.2 terminating his services is unsustainable. It is hereby quashed. The authorities are Signature Not Verified Signed by: ANINDYA SUNDAR MUKHOPADHYAY Signing time: 10-09-2025 18:26:20 NEUTRAL CITATION NO. 2025:MPHC-JBP:42861 5 WP-1955-2022 directed to permit the petitioner to continue on the post in question, if there is no other legal impediment.
8. Accordingly, the petition is disposed off. No order as to costs.
(VISHAL MISHRA) JUDGE AM Signature Not Verified Signed by: ANINDYA SUNDAR MUKHOPADHYAY Signing time: 10-09-2025 18:26:20