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 1]

Allahabad High Court

Shiv Shankar Singh vs State Of U.P. Thru Secretary Secondary ... on 19 July, 2019

Author: Rajesh Singh Chauhan

Bench: Rajesh Singh Chauhan





HIGH COURT OF JUDICATURE AT ALLAHABAD, LUCKNOW BENCH
 
 

?Court No. - 23
 

 
Case :- SERVICE SINGLE No. - 9431 of 2019
 

 
Petitioner :- Shiv Shankar Singh
 
Respondent :- State Of U.P. Thru Secretary Secondary Education & Ors.
 
Counsel for Petitioner :- Deep Narayan Tripathi
 
Counsel for Respondent :- C.S.C.,R.K.S. Suryvanshi
 

 
Hon'ble Rajesh Singh Chauhan,J.
 

Heard Sri D.N. Tripathi, learned counsel for the petitioner, learned Additional Chief Standing Counsel for the State-respondents and Sri R.K.S. Suryavanshi, learned counsel for the opposite party No.5.

Since this writ petition is being disposed of finally at the admission stage and no prejudice is being caused to the opposite party No.6 by way of this order, therefore, the notice to opposite party No.6 is dispensed with.

It has been informed at the bar that in identical writ petitions, this Court has been passing order subject to final outcome of the case of Sanjay Singh in Civil Appeal No.8300 of 2016. The similar order, which is being passed by this Court, is as under:-

"The questions involved in this writ petition and the questions that were raised, considered and answered by this Court vide judgment and order dated 17 December 2015 in Writ Petition No. 655 (S/S) of 2014 are similar. The concluding paragraph of the judgment reads thus:
For these reasons, we have come to the conclusion that the view of the learned Single Judge in Sanjay Singh's case (supra) cannot be upheld as laying down the correct position in law. The view of the learned Single Judge shall stand, accordingly, overruled. The judgment in Pradeep Kumar (supra) is upheld subject to the principles which, we have enunciated in this judgment.
The second issue which has been referred for decision before the Division Bench is the scope of Section 16-E (11) when read in the context of Sections 16, 22, 32 and 33-E of the Act of 1982. We have already dealt with the interpretation of these provisions in the course of the judgment.
The reference to the Division Bench shall stand answered in the aforesaid terms. The record of these proceedings shall now be remitted back to the learned Single Judge, according to roster, for disposal in the light of the questions answered."

It is not in dispute that the writ petition is squarely covered by the said judgment, which is also under challenge before the Supreme Court in Civil Appeal No. 8300 of 2016 (arising out of Special Leave Petition No. 15272 of 2016). The Supreme Court, on 22 August 2016, while entertaining the SLP, granted leave and also stay of operation of the impugned judgment [dated 17 December 2015 in Writ Petition No. 655(S/S) of 2014] until further orders.

In this view of the matter, counsel for the parties have agreed for disposal of this writ petition by the following order:

(1) The petition also stand disposed of in terms of the judgment dated 17 December 2015 passed in Writ Petition No. 655 (S/S) of 2014, subject to outcome of Civil Appeal No. 8300 of 2016 pending before the Supreme Court and/or modification of interim order dated 22 August 2016, if any. In other words, if Civil Appeal No. 8300 of 2016 is allowed, counsel for the respondents submit that they shall give all benefits to the petitioner, also in pursuance of the judgment of the Supreme Court, unless there is any other legal impediment and if any aspect is not covered by the judgment of the Division Bench dated 17 December 2015.
(2) In view of the above, it is needless to mention that the respondents shall allow the petitioner to continue to work on the post, if he is working till today, and shall extend all benefits of interim order, if any passed in the writ petition, till disposal of the appeal in the Supreme Court, unless there is any other legal impediment and if any aspect is not covered by the judgment of the Division Bench dated 17 December 2015. The writ petitions in which no interim order is passed shall abide by the final judgment passed in the Civil Appeal No.8300 of 2016 (arising out of Special Leave Petition No.15272 of 2016).
(3) It is open to the respondents to take appropriate decision/action after disposal of the appeal in the Supreme Court subject to the order/judgment passed therein.

In view of the above, the present writ petition is disposed of in terms of the aforesaid order. Since the petitioner is not being paid any salary at present, the payment of salary of the petitioner shall abide by the judgment of Supreme Court in Civil Appeal No.8300 of 2016.

Learned Additional Chief Standing Counsel has submitted that when the matter is finally set at rest by the Hon'ble Apex Court, liberty be provided to the Competent Authorities to examine the validity of the appointment of the petitioner and pass appropriate orders, strictly in accordance with law, thereafter.

It is needless to say that such liberty is always with the Competent Authorities to pass appropriate orders, strictly in accordance with law, after verifying the validity of the appointment and other factors in respect of appointment of the incumbents.

In view of the aforesaid terms, the writ petition is disposed of finally.

Order Date :- 19.7.2019 RBS/-

[Rajesh Singh Chauhan,J.]