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 12]

Supreme Court of India

Satya Narain Pareek vs State Of Rajasthan & Anr on 29 March, 1996

Equivalent citations: JT 1996 (4), 584 1996 SCALE (3)671, AIR 1997 SUPREME COURT 256, 1996 AIR SCW 4431, 1997 LAB. I. C. 160, (1996) 3 SCR 1054 (SC), (1996) 1 CURLR 998, (1996) 3 SCT 484, (1996) 73 FACLR 1627, (1996) 2 RAJ LW 165, 1996 (8) SCC 654, 1996 SCC (L&S) 1093, 1996 UJ(SC) 2 200, (1996) 4 JT 584 (SC)

Author: K. Ramaswamy

Bench: K. Ramaswamy

           PETITIONER:
SATYA NARAIN PAREEK

	Vs.

RESPONDENT:
STATE OF RAJASTHAN & ANR.

DATE OF JUDGMENT:	29/03/1996

BENCH:
RAMASWAMY, K.
BENCH:
RAMASWAMY, K.
G.B. PATTANAIK (J)

CITATION:
 JT 1996 (4)   584	  1996 SCALE  (3)671


ACT:



HEADNOTE:



JUDGMENT:

O R D E R Leave granted.

Admittedly, the appellant was appointed as a Lower division Clerk in the Technical Education Department. He was transferred on deputation to the Transport Department. In the impugned order he was repatriated to the Technical Education Department. Calling that action in question, the appellant field the write petition No. 2058/89. The learned single Judge of the High Court by order dated 16.7.1990 dismissed the same. On appeal, in Civil Special Appeal No.215/90, it was confirmed by the Division Bench. by order dated May 13, 1994. Thus this appeal by special leave.

The only controversy raised by Shri K. Madhava Reddy, the learned senior counsel for the appellant is that in view of the letter addressed by the Technical Education Department that his lien was suspended and he could not be taken back into the service, the appellant has lost his lien in the parent department. Therefore, he must be deemed to have permanently absorbed in Transport Department. We find no force in the contention.

In the counter-affidavit filed by the state. it is stated that "Since the petitioner was, admittedly, temporarily transferred to a tenure post, his lien in parent department cannot be suspended under 1951 Rules. The claim of the petitioner that his lien exist in Transport department is without any basis and Wholly misconceived". In view of the above specific stand taken by the state and it is also consistent with the rules that since the appellant being a permanent employee in Technical Education Department, during his deputation in the Transport Department his lien shall always remain in the parent department. On his repatriation, he goes back to his parent department, namely, Technical Education Department and he is entitled to his claims in his own right in that department.

The appeal is accordingly dismissed. No costs.