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 0]

Manipur High Court

Moirangthem Somorjit Singh vs Union Of India & 4 Ors on 28 September, 2020

Author: Kh. Nobin Singh

Bench: Kh. Nobin Singh

           IN THE HIGH COURT OF MANIPUR : AT IMPHAL



                         W.P.(C) No. 514 of 2020


      Moirangthem Somorjit Singh                     ... Petitioner
                  -Versus-
      Union of India & 4 ors.                        .... Respondents

B E F O R E HON'BLE MR. JUSTICE KH. NOBIN SINGH (Video Conference) 28.09.2020 Heard Mr. M. Devananda, learned counsel appearing for the petitioner and Mr. Bijyananda Sharma, learned CGC for the respondents.

According to the petitioner, he is presently serving as Assistant Sub-Inspector (ASI) in the SSB posted at 29 Bn SSB Gaya. On 03.03.2020 the Dy. Comdt. (Comn/Admn), FTR Hqrs SSB, Tezpur (Assam) issued an Officer Order by which as many as 19 personnel including the petitioner were transferred at different places of posting. So far as the petitioner is concerned, he was transferred from 29 Bn SSB Gaya to the 30 Bn. Dirrang, Arunachal Pradesh.

On 18.03.2020, a letter was addressed to the Commandant, 29th Bn SSB Gaya (Bihar) for releasing the petitioner from the present place of posting to the new place of posting. In the meantime, a preliminary inquiry was admittedly held wherein the petitioner had answered question No. 5 in the negative. According to the petitioner, before the inquiry was completed, a show cause notice dated 17.06.2020 was issued as to why the petitioner should not be subjected to Page 1 of 3 compulsory retirement/dismissal. Thereafter, according to him, he was forced to sign a letter to the fact that he was ready to go by Voluntary retirement. Consequently, Memorandum dated 22.07.2020 was issued directing the petitioner to go on retirement w.e.f. 01.10.2020. Being aggrieved by the said Memorandum dated 22.07.2020, the petitioner has preferred an appeal to the Inspector General, Frontier Headquarters, SSB, Patna, Bihar on 24.08.2020 praying for revoking/cancelling the said Memorandum awarding him compulsory retirement. It is further the case of the petitioner that on 01.09.2020, there was a communication by which all the concerned authorities were directed to furnish relevant papers for promotion which includes the name of the petitioner and inspite of that, a memorandum dated 15.09.2020 was issued directing the petitioner to report at 29th Bn SSB, Gaya for proceeding on Voluntary retirement w.e.f. 01.10.2020. Being aggrieved, the said show cause notice dated 17.06.2020, Memoranda dated 22.07.2020 and 15.09.2020 are being questioned by the petitioner in this writ petition on the ground that no action can be taken against him except in accordance with Section 29 of the SSB Act which the respondents had failed to do so.

Let notice be issued to the respondents returnable on 19.10.2020.

Since, Mr. Bijyananda Sharma, learned CGC accepts notice on behalf of all the respondents, no formal notice is called for.

By way of interim measure, it is directed that both the memorandum dated 22.07.2020, 15.09.2020 and show cause notice dated 17.06.2020 shall remain suspended till the next returnable date.

Page 2 of 3

It is submitted by the learned counsel appearing for the petitioner that the petitioner will report for duty at 29 Bn. SSB, Gaya (Bihar) by 1st of October, 2020.

List the matter on 19.10.2020.

Copies of this order shall be sent to the learned counsels appearing for the parties through their WhatsApp/e-mail.

JUDGE Dhakeshori Yumk Digitally signed by Yumkham Rother ham Date:

2020.09.28 Rother 14:19:24 +05'30' Page 3 of 3