Delhi High Court
Narender Pal Singh & Ors. vs Govt. Of India, Through Director ... on 9 May, 2012
Author: Anil Kumar
Bench: Anil Kumar, Sudershan Kumar Misra
* IN THE HIGH COURT OF DELHI AT NEW DELHI
% Date of Decision: 9.05.2012
+ W.P.(C) No.4610/2008
Narender Pal Singh & Ors. ... Petitioners
versus
Govt. of India,
Through Director General,
Railway Protection Force & Ors. ... Respondents
Advocates who appeared in this case:
For the Petitioner :Mr. M.K.Bhardwaj Advocate
For Respondent : Mr. J.K.Singh Advocate for the respondent/UOI
: Mr. Suresh Chand Advocate for Respondent No.5
CORAM:
HON'BLE MR. JUSTICE ANIL KUMAR
HON'BLE MR. JUSTICE SUDERSHAN KUMAR MISRA
ANIL KUMAR, J.
*
1. The petitioners have sought the quashing of order dated 2nd
February, 2007 passed by respondent Nos.1 to 4 correcting the
seniority of respondent No.5, Sh. Bhanwar Singh, from serial No.1102
to serial No.1. The petitioners have also sought the restoration of the
seniority of Head Constables (Dog Squad) to status quo ante. The
petitioners have further sought directions to the respondents to convene
a DPC meeting for promotion of the Head Constables (Dog Squad) to the
post of ASI (Dog Squad).
WP(C) No.4610/2008 Page 1 of 20
2. By order dated 2nd February, 2007, the Director General, Railway
Protection Force had revised the seniority of Sh. Bhanwar Singh,
respondent No.5, Head Constable, RPF/BCTC from serial No.2847 to
583/A and had placed him between Sh. Ranjit Singh, s/o Sh. Charan
Singh serial No.583 and Sh. Rajpal Singh, s/o Sh. Mohar Singh serial
No.584. The present seniority of respondent No.5, as on 20th December,
2006, was revised from serial No.1102 to serial No.1.
3. The petitioners in the present writ petition have assailed the order
dated 2nd February, 2007 which seeks to correct and revise the
seniority, by alleging that they are working as Head Constables (Dog
Squad), Railway Protection Force, RPF Line, Delhi Mandal-1, Delhi- 35
w.e.f. 21st June, 2000. The petitioners have alleged that they have 8
years of service as Head Constables in the Dog Squad and consequently
they have become eligible for promotion to the post of ASI, as per the
recruitment rules. The petitioners have also alleged that though the
vacancies were available in the year 2004, however, no DPC had been
held to consider their cases, which is contrary to the instructions, as it
provides for holding of DPC meetings on a yearly basis. As a
consequence of this, representations were also made by the petitioners
requesting for convening the DPC for their promotion to the post of ASI.
According to the petitioners, the promotion rule contemplates the
minimum technical qualifications/experience for the post of ASI (Dog
WP(C) No.4610/2008 Page 2 of 20
Squad) as 28 weeks of trained Dog Handler‟s Course and three years‟
service in the Dog Squad in any rank.
4. The case of the petitioners is that respondent No.5, Sh. Bhanwar
Singh, was in the Dog Squad in the Eastern Railway and was posted at
Liluah. According to the allegations made by the petitioners, he had
applied for transfer to the Northern Railway on deputation on account
of the education of his children, which was accepted for a period of
three years w.e.f. February, 1995 by order dated 17th February, 1995.
However, even after the expiry of the three years of deputation period,
respondent No.5 was not repatriated to his parent cadre. The request of
the respondent no.5 for absorption in the Northern Railway Dog Squad
was accepted but according to the petitioners, it was pursuant to his
willingness to accept bottom seniority in case of his absorption. The
absorption of respondent No.5 was approved by order dated 3rd October,
2000 as Head Constable BCTC, Northern Railway.
5. The petitioners disclosed that respondent No.5, by his
representation dated 20th April, 2000, however, claimed
absorption/transfer in the bottom seniority w.e.f. 1998, instead of 2000,
which was rejected by the respondents by their letter dated 7/9th July,
2005 on the alleged ground that he had been transferred to Northern
Railway in the year 2000. The petitioners also disclosed that the parent
WP(C) No.4610/2008 Page 3 of 20
department of respondent No.5 had confirmed that respondent No.5
was not eligible for promotion in the executive cadre as ASI in the Dog
Squad in the Eastern Railway.
6. According to the petitioners, respondent No.5 was shown at
seniority No.1102 and he was junior to all the petitioners, however, by
order dated 2nd February, 2007 his seniority has been changed to
seniority No.1 illegally and arbitrarily, without giving any notice to the
petitioners, whose promotional chances have been seriously prejudiced
by this act of the official respondents. The petitioners have also relied
on Instructions dated 7/13th September, 1998 to contend that the
seniority of the deputationist, working at BCTC Dayabasti/Delhi was to
be maintained in the parent Unit, and therefore, respondent No.5 could
not have claimed his seniority in Northern Railway prior to his
absorption. The petitioners further relied on Section 99(2) of the
Railway Protection Force Act, 1957 and quoted the same in the writ
petition. However, the section quoted by the petitioner in the writ
petition is not correct, as the seniority on transfer is dealt with in the
Railway Protection Rules, 1987. The correct provision is Rule 99(1)
which is as under:-
Sec 99(2) regarding Correct Rule 99 (1) as quoted by
Transfer as quoted by the the respondents
petitioner in the WP in
para 8
99.2 Transfer on Own 99.1 Seniority of an enrolled
Request or on mutual member of force on transfer from
exchange: one zone to another or to Railway
WP(C) No.4610/2008 Page 4 of 20
"Seniority of an enrolled Protection Special Force and vice
member of the Force versa made in the interest of
transferred on his own administration shall be regulated
request or on mutual by the date of appointment to the
exchange from one Zonal grade or rank as the case may be,
Railway to another or to where the date of appointment of
the Railway Protection the transferred member of the
Special Force and vice Force is the same as that of
versa shall be fixed below another member of the Force
that of all existing already serving on that zonal
confirmed and officiating Railway or Railway Protection
enrolled members of the Special Force, the relative seniority
Force in the relevant rank shall be determined on the basis of
of that Railway or Railway the date of birth - the elder being
Protection Special Force the senior.
irrespective of the date of
confirmation or length of 99.2 Transfer or own request or on
officiating, service of the mutual exchange:
transferred member of the 'Seniority of an enrolled member of
Force." the Force transferred on his own
request or on mutual exchange
from one zonal Railway to another
or to the Railway Protection
Special Force and vice versa shall
be fixed below that of all existing,
confirmed and officiating enrolled
members of the force in the
relevant rank of the Railway or
Railway protection Special Force
irrespective of the date of
confirmation or length of officiating
service of the transferred member
of the Force
7. The petitioners have further contended that they had made a
number of representations against the actions of the official
respondents giving higher seniority to respondent No.5 and not holding
the DPC though the eligible candidates and vacancies in the rank of HC
(Dog Squad) were existing since 2004. In the circumstances, the
petitioners have challenged the revision of the seniority of respondent
WP(C) No.4610/2008 Page 5 of 20
No.5 from serial No.1102 to serial No.1 and the inaction of the official
respondents in not convening the DPC meeting, on the ground that
assigning seniority to the deputationist who joined from other Railway
(Cadre) is contemplated under the statutory provisions of Section 99.2
of the RPF Act, 1957. The petitioners have also contended that the
delayed DPC may make the petitioners ineligible by the due date. The
petitioners have also pleaded that promotion is considered to be an
important aspect of right to life as contemplated under Article 21 of the
Constitution of India. In this regard, reliance has been placed on PSN
Rao v. State of Orissa (2002) 6 SCC 478; A.P.SRTC & Ors. v. V.Veeraiah
(2000) 9 SCC 425 and P.Satyanarayana Rao & Anr. v. S.V.P.Sarvani &
Ors., (2009) 1 SCC 419 and directions have been sought to the official
respondents to quash the order dated 2nd February, 2007 revising the
seniority of respondent no.5 from serial No.1102 to serial No.1 and to
convene the DPC for promotion of the petitioners from Head Constable
(Dog Squad) to the rank of ASI (Dog Squad).
8. The writ petition is contested by the respondents. Respondent
Nos.1 to 4 have filed a counter affidavit of Sh. Ratan Chand, s/o Sh.
Beli Ram working as a senior DSC/RPF dated 7th January, 2009 filed
on 9th January, 2009. The said respondents have specifically averred
that respondent No.5 was transferred on request from Eastern Railway
to Northern Railway. However, he was placed at the bottom seniority by
Railway Board‟s Letter No.90/Sec(ABE)/DS/13/1 dated 3rd October,
WP(C) No.4610/2008 Page 6 of 20
2000. Accordingly, his seniority was fixed at serial No.2847 as Head
Constable of the Zonal Seniority List published in the year 2000.
Thereafter, respondent no.5, not being satisfied with his seniority fixed
by the administration, had made a representation for fixing his seniority
from the date of joining the RPF (Dog Squad). The request was, however,
declined by letter dated 7th July, 2005.
9. The respondent No.5 again requested for reconsideration of his
seniority. Thereafter, the Director General/RPF by Railway Board‟s
Letter No.2005/Sec/ABE/DS/13/2 dated 22nd January, 2007 decided
after noticing that respondent No.5 was in fact transferred from Eastern
Railway to BCTC on administrative grounds, by order dated 5th
September, 1995, for a period of three years and not on account of
transfer sought by respondent No.5, so as to attract the rule 99(2) of the
Railway Protection Rules 1987.
10. Respondent Nos.1 to 4 further detailed that after the expiry of his
period of transfer of three years, respondent no.5 had continued till
2000 with the Northern Railways. It was also noticed that during the
period from 1998 to 2000 he was not considered for promotion, either
by the Northern Railway or the Eastern Railway. In these
circumstances, it was decided to transfer respondent No.5 to the
Northern Railway with effect from the date of his original transfer, that
WP(C) No.4610/2008 Page 7 of 20
is 5th September, 1995, and his seniority was re-fixed from serial
No.2847 to serial No.583A between Sh. Ranjit Singh serial No.583 and
Sh. Rajpal Singh serial No.584. As both Sh. Ranjit Singh, who was
above respondent no.5, and Sh. Rajpal Singh, who was immediately
below respondent no.5, were promoted under the cadre re-structuring
w.e.f. 1st July, 2004, therefore, respondent No.5 was assigned the
seniority at serial No.1 in the seniority list of HC/Executive issued on
20th December, 2006 and not as Head Constable (Dog squad).
11. The official respondents disclosed that the seniority of respondent
no.5 was revised as per the Instructions of the Railway Board and that
he had become due for promotion under the re-structuring. Therefore, a
committee was nominated for granting him promotion to the rank of
ASI/Executive in the Scale of Rs.4,000-6,000/-, subject to passing of
the screening of ACR. The duly nominated committee, after considering
the ACRs of respondent No.5, found him eligible for promotion to the
rank of ASI/RPF (Executive) under the cadre re-structuring w.e.f. 1st
July, 2004. Therefore, he was promoted as ASI/RPF (Executive).
12. Respondent Nos.1 to 4 categorically asserted that respondent
No.5 was promoted as ASI/RPF (Executive) and not as ASI (Dog Squad)
as there is no separate seniority list of Dog Squad staff for the purposes
of promotion. Respondent Nos.1 to 4 also averred that the parent cadre
of the petitioners is also RPF/Executive and not Dog Squad. According
WP(C) No.4610/2008 Page 8 of 20
to the directives issued under Rule 28 of the RPF Rules, 1987 read with
Section 8 of the RPF Act, 1957, the staff inducted in the ex-cadre post
are not entitled to promotion within the ex-cadres and they are entitled
for promotion only against the higher posts in their parent cadre. In the
circumstances, the claim of the petitioners for seniority/promotion to
the rank of ASI/Dog Squad was held to be neither correct, nor
acceptable. Respondent Nos.1 to 4 averred emphatically that in order to
stream line the seniority, respondent No.5 was treated to have been
transferred with effect from the date of his original transfer i.e. 5th
September, 1995, on administrative grounds and not on account of the
request by respondent No.5. The seniority of respondent No.5, therefore,
had been justified and since he had become eligible for promotion,
therefore, respondent No.5 was promoted to the rank of ASI/RPF
(Executive) under the cadre re-structuring w.e.f. 1st July, 2004.
13. It has been further contended that all the petitioners are junior
to respondent No.5 and they are not entitled for promotion, as the
petitioners are in the rank of Head Constables (Executive) and are at
serial No.939, 934, 936 & 937 respectively in the provisional seniority
list of Head Constables (Executive) issued by circular No.847-
E/2/RPF/HC/sen/07 dated 12th September, 2008. The respondents
further disclosed that the petitioners shall be promoted as ASI
(Executive) against the vacancy in the executive cadre on seniority-cum-
suitability criteria, subject to vacancy. Respondent Nos.1 to 4 also
WP(C) No.4610/2008 Page 9 of 20
placed reliance on directive No.18 contemplating that the total strength
of the respective ex-cadres is to be decided by the Chief Security
Commissioner from time to time as per the workload. However, the
strength of the ex-cadres and the permanent cadre of executive is not to
exceed the sanctioned strength of the executive at any time. The
Directive No.18 issued by the Railway Board‟s Letter
No.92/Sec(E)/PM/1/1 dated 27th February, 1997 is as under:-
(a) "These ex-cadre posts will form part of the number of
executive cadre posts of RPF/RPSF. Wherever these ex-
cadre posts have not been identified (especially Band), the
concerned CSCs will now earmarked the required number
of posts in each rank to be operated as ex-cadre posts.
(c) These ex-cadre RPF/RPSF staff will be required to attend
the selection/screening tests in the Executive Branch also
for their promotion in the executive cadre. Their lien in the
Executive cadre of the Zonal Railway/RPSF will be
maintained and eligible staff will be considered/called for
promotion test/selections at the appropriate time
(d) The personnel attending the selection test for the ex-
cadre post of Armourers, Dog Squad and Band will not be
required to be tested in IT/PT etc. during the practical
tests."
14. The respondents further reiterated that the rule for promotion
and appointment of ex-cadres in the post of RPF/FPSF were clarified by
Directive No.18 issued by the DG/RPF by Railway Board‟s Letter
No.2004-Sec/(E)/Re-3/38 dated 18th July, 2006 contemplating that the
staff inducted into the ex-cadres are not entitled for promotion within
the ex-cadre and that they are entitled for consideration for promotion
WP(C) No.4610/2008 Page 10 of 20
only against the higher posts in their cadre. Consequently, the
petitioners are not entitled for promotion under the head of Dog Squad.
Also in the parent cadre i.e. the executive cadre the petitioners are
junior to respondent No.5.
15. The respondents emphasized that as per Railway Board‟s Letter
No.2005/Sec/ABE/BS/13/2 dated 22nd January, 2007, respondent
No.5 was transferred from Eastern Railway to BCTC on administrative
grounds for a period of three years, however, he still continued till 2000
when he was formerly transferred to BCTC. During the interim period
he was not considered for promotion either by the Northern Railway or
by the Eastern Railway. Consequently, it was decided in order to
streamline the respondent no. 5‟s seniority that he may be treated to
have been transferred to the Northern Railway with effect from the date
of his original transfer dated 5th September, 1995 and his seniority was
regulated accordingly. Respondent Nos.1 to 4 also asserted that
respondent No.5 was transferred from Eastern Railway to Northern
Railway, Executive-cadre of RPF on administrative grounds and not in
the Dog Squad as has been alleged by the petitioners. It was further
held that therefore, he could not be placed at the bottom of the
seniority.
16. The respondents denied that respondent No.5 was promoted
within one week‟s time after clearance was obtained from the concerned
WP(C) No.4610/2008 Page 11 of 20
quarters and contended that seniority was decided by letter dated 22nd
January, 2007, whereas, the promotion order was issued only after one
and half year on 30th July, 2008. The respondents also disclosed that
regular DPC was held for the promotion of the respondent no.5 to the
rank of ASI(Executive) and not ASI (Dog Squad), details of which are as
under:-
Year Vacancy Empanelled
ASI
UR SC ST UR SC ST
2004 & 05 266 57 32 261 57 31
(under re-
structuring
2006 61 12 06 57 09 06
2007 36 13 03 36 13 03
2008 100 19 10 100 19 3
17. Respondent Nos.1 to 4 also revealed that the panel for promotion
to the rank of ASI(Executive) held during 2008 had been called due to
the recommendations of the Vigilance Directorate of the Railway Board
and that the petitioner, Sh. Narender Pal Singh, had not applied for
selection under Rule 72. Regarding allegations of ignoring the seniority
of the petitioners, it has been averred that the petitioners have not been
lowered in the rank of Head Constable (Executive) and are at serial
No.939, 934, 936, & 937 respectively in the provisional seniority list of
WP(C) No.4610/2008 Page 12 of 20
Head Constables (Executive). It is further contended that the petitioners
will be promoted as ASI (Executive) against the vacancy in the executive
cadre on seniority-cum-suitability criteria, subject to availability of
vacancies.
18. Along with the writ petition, the petitioners had also filed an
application, being CMP No.8873/2008, seeking stay of order dated 2nd
February, 2007, by which the seniority of respondent No.5 was fixed at
serial No.583A between Sh.Ranjit Singh and Sh.Raj Pal Singh. No
interim order was passed in favour of the petitioners on various dates
staying the order dated 2.2.2007 though the counsel for the petitioners
had contended that interim order was passed in favor of the petitioners.
19. The petitioners had not taken any steps in compliance with the
orders passed by the Court from time to time requiring them to serve
the notice on respondent No.5. Consequently, the writ petition was
dismissed in default of proper prosecution of the writ petition by the
petitioners on 21st December, 2009. The petitioners filed an application
for restoration of the writ petition and again took considerable time to
comply with the orders. On 23rd November, 2010, respondent No.5,
however, appeared without service of notice on him and accepted the
notice of the application. Thereafter, the writ petition was restored on
23rd February, 2011 and the petitioners took time to file the rejoinder
WP(C) No.4610/2008 Page 13 of 20
affidavit to the counter affidavit filed by respondent Nos.1 to 4.
Respondent No.5 had adopted the pleas and contentions raised by
respondent Nos.1 to 4.
20. Rejoinder affidavit was, however, not filed by the petitioners and
the pleas and contentions raised by the respondents have remained un-
rebutted. The writ petition was again dismissed in default on 18th April,
2011. The petitioners again filed an application for restoration of the
writ petition and for recalling of the order of dismissal dated 18th April,
2011. Even while pursuing the application for restoration, the
petitioners were lax and consequently a cost of Rs.5,000/- was imposed
on them. By order dated 17th October, 2011 the writ petition was,
however, restored and the matter was taken up for hearing. Petitioners,
however, still failed to file any rejoinder affidavit rebutting the pleas and
contentions raised on behalf of respondent Nos.1 to 4, that respondent
No.5 was transferred in the year 1995 on administrative grounds and
not on account of the request made by respondent No.5, for which
reason he could not be placed at the bottom of the seniority in
accordance with rule 99.2 of the Railway Protection Rules, 1987;
respondent no.5 was promoted as ASI/RPF (Executive) and not as ASI
(Dog Squad); there is no separate seniority list of Dog squad staff for the
purpose of promotion; staff inducted into ex-cadre are not entitled to
promotion with ex-cadre and they are entitled for promotion only
WP(C) No.4610/2008 Page 14 of 20
against the higher posts in their parent cadre and that the petitioners
were junior to the respondent no.5 in the seniority of Head Constable
(Executive).
21. This Court has heard the learned counsel for the parties and
perused the writ petition and the counter affidavit filed on behalf of
respondent nos. 1 to 4. The claims of the petitioners are based on
certain facts which have not been established nor can they be inferred
from the record. The plea of the petitioners that respondent no. 5 was
transferred in the year 1995 at his own request from Eastern Railway to
Northern Railway and, therefore, in accordance with Rule 99.2 he
should have been placed at the bottom of the seniority is not correct
and sustainable. The respondent nos. 1 to 4 have categorically averred
that respondent no. 5 was transferred on account of administrative
reasons for three years and, thereafter, he continued in the Northern
Railway without any promotion. This plea has not been refuted by the
petitioners, as despite various opportunities, rejoinder to the counter
affidavit of the respondents was not filed. No document has been filed
by the petitioners which would show that the respondent no.5 was
transferred at his request and not on account of administrative reasons.
22. The reliance of the petitioners on the order dated 3rd October,
2000 is also misplaced as it does not stipulate that the transfer had
WP(C) No.4610/2008 Page 15 of 20
been made at the request of respondent no. 5 and not on account of
administrative reasons. The order dated 3rd October, 2000 is as under:
"No.90/Sec(ABE)/DS/13/2 New Delhi Date 3.10.2000
ORDER
Approval of DG/RPF is hereby communicated to the transfer of Shri Bhanwar Singh Head Constable/Dog Squad/ Eastern Railway (presently working in BCTC/ Daya Basti in terms of Board‟s order of even number dated 17.2.1995) to Northern Railway on bottom seniority and his subsequent retention at BCTC/Dayabasti, Delhi in same capacity.
Necessary action may be taken accordingly under intimation to this Office (Sheela Verma) Under Secretary/ABE Railway Board"
23. By order dated 17th February, 1995, the respondent No.5 was transferred for administrative reasons, which fact has been categorically asserted by the official respondents in their counter affidavit and which fact has not been denied and cannot be denied by the petitioners. The order dated 3rd October, 2000, has also been passed in accordance with the order dated 17th February, 1995, except mistakenly placing the respondent no.5 at the bottom of the seniority contrary to rule. Consequently, it is inevitable to infer that respondent no. 5 was transferred on account of administrative reasons and his seniority could not have been fixed in accordance with Rule 99 (2) of the Railway Protection Rules, 1987 nor could respondent no. 5 have been placed at WP(C) No.4610/2008 Page 16 of 20 the bottom of the seniority. The plea of the petitioners in the facts and circumstances is based on their own misconception of the facts and surmises and thus their petition is devoid of any merit.
24. If respondent no.5 could not be placed at the bottom of the seniority, and on account of his representation, if his seniority has been corrected by the official respondents, then the petitioners cannot impugn the same. The petitioners have not been able to refute the plea that they are not entitled for promotion under the head of Dog Squad as their parent cadre is the Executive Cadre. The petitioners have also not been able to refute the plea that in the Executive Cadre they are junior to the private respondent. According to the directive issued under Rule 28 of the RPF rules, 1987, read with section 8 of RPF Act, 1957, the staff inducted into the ex-cadre is not entitled to promotion within the ex-cadre and such staff is entitled for promotion only against the higher posts in their parent cadre. The petitioner therefore, cannot claim promotion to the rank of ASI/Dog squad and their plea is neither correct nor acceptable nor has it been established by them so as to entitle them for any of the reliefs claimed by them.
25. Thus, the petitioners are only entitled for promotion to the ASI (Executive) against the vacancies in the executive cadre on seniority- cum-suitability criteria, subject to the availability of vacancies. The WP(C) No.4610/2008 Page 17 of 20 respondents have categorically stated that the petitioners shall be promoted according to the rules in the executive cadre, as per their seniority against the available vacancies and in the circumstances, the petitioners are not entitled for any relief as has been claimed by them.
26. No mala-fides or favoritism or bias in favor of Respondent no.5 has been alleged against the official respondents while revising his seniority. This is not the plea of the petitioners that the Chief Security Commissioner or any other officer wanted to favor him and therefore his seniority was revised. If this is not the case, then undoubtedly the revision was done to correct the mistake in the seniority of the respondent no.5, which had occurred on account of fixing his seniority in the year 2000 on the basis of Rule 99 (2) of the RPF Rules, 1987 even though the private respondent was transferred on account of administrative reasons in the year 1995 and not on account of his own request, as has been asserted by the official respondents, and it has not been proved otherwise by the petitioners. In the circumstances, it is evident that the seniority of the private respondent was to be fixed in accordance with Rule 99 (1) of the said rules, which was subsequently done by the official respondents. In view of the specific assertion by the respondents that the private respondent was transferred on account of administrative reasons, the plea of the petitioners that the private respondent was transferred at his own request is a bald plea, which is WP(C) No.4610/2008 Page 18 of 20 unsupported by any documents or any record. The entire case of the petitioners is based on an incorrect assumption that the private respondent was transferred on his own request and therefore, his seniority on transfer is to be fixed in accordance with Rule 99.2 of RPF Rules, 1987. Though the order dated 3rd October, 2000 was passed on the wrong assumption that the private respondent had been transferred on his own request, on account of which the private respondent was placed at the bottom of the seniority in the Northern Railway, it was subsequently rectified by the Railway Board and after correcting the seniority of respondent no.5, the same was intimated to the private respondent by communication dated 2nd February, 2007, which has been challenged by the petitioners. The petitioners, therefore, are not entitled to challenge the order dated 2nd February, 2007 nor can it be set aside on the grounds as has been raised by the petitioners.
27. For the foregoing reasons and in the facts and circumstances, the petitioners are not entitled for any relief and the orders of the official respondents cannot be interfered with on any grounds as has been alleged by the petitioners. The petitioners have failed to make out any illegality, irregularity or any perversity in the orders of the official respondents so as to require any interference by this Court in exercise of its jurisdiction under Article 226 of the Constitution of India. The writ petition is therefore, without any merit and it is dismissed. The WP(C) No.4610/2008 Page 19 of 20 petitioners shall also be liable to pay a cost of Rs.10,000/- to the respondent no. 5. Cost be paid within four weeks. With these directions the writ petition is dismissed.
ANIL KUMAR, J.
SUDERSHAN KUMAR MISRA, J.
MAY 9, 2012 „vk‟ WP(C) No.4610/2008 Page 20 of 20