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 3, Cited by 0]

Rajasthan High Court - Jodhpur

Ramkhilari Meena vs State Of Rajasthan (2024:Rj-Jd:4963) on 30 January, 2024

Author: Pushpendra Singh Bhati

Bench: Pushpendra Singh Bhati

[2024:RJ-JD:4963]

      HIGH COURT OF JUDICATURE FOR RAJASTHAN AT
                       JODHPUR
                 S.B. Civil Writ Petition No. 16333/2021

Ramkhilari Meena S/o Hajari Lal Meena, Aged About 36 Years,
Vipo Chhareda, Tehsil Nagalrajawatan, District Dausa. At Present
Working As Constable No.2009 (Under Suspension) Posted As
Reserve Police Line Jodhpur).
                                                                       ----Petitioner
                                       Versus
1.       State Of Rajasthan, Through The Secretary, Department
         Of Home, Govt. Of Rajasthan, Secretariat, Jaipur.
2.       Director General Of Police, Head Quarter, Jaipur.
3.       Inspector General Of Police, Headquarter, Rajasthan,
         Jaipur.
4.       Commissioner Of Police, Jodhpur.
5.       Dy. Commissioner Of Police, Headquarter, Jodhpur.
6.       Inspector General Of Police, Udaipur.
                                                                    ----Respondents


For Petitioner(s)            :     Mr. RS Choudhary
For Respondent(s)            :     Mr. Manish Vyas, AAG



      HON'BLE DR. JUSTICE PUSHPENDRA SINGH BHATI

Order 30/01/2024

1. Learned counsel for the parties jointly submit that the controversy involved in this writ petition is squarely covered by the order passed by a Coordinate Bench of this Court in Dinesh Kumar Vs. State of Rajasthan & Ors. (S.B. Civil Writ Petition No.11067/2021) on 10.02.2022, which reads as follows:

"These writ petitions have been filed by the petitioners aggrieved against the order dated 18.12.2020 (Annex.3), whereby, the Headquarter of the petitioners during the period of suspension has been changed from Churu to Sri Ganganagar.
(Downloaded on 02/02/2024 at 09:07:06 PM)
[2024:RJ-JD:4963] (2 of 4) [CW-16333/2021] The respondents by order dated 18.12.2020, inter-alia indicating that as it has come to the notice that in most of the cases, the suspended policemen have their Headquarter in the same Range/Unit, resulting in an apprehension that they may affect the cases and, therefore, their Headquarters be changed and consequently, the Headquarter of the petitioners has been changed.
Learned counsel for the petitioners made submissions that issue regarding the change of of Headquarter of persons like petitioners, who are Head Constable stands squarely covered by judgment of this Court in Subhash Chandra v. State of Rajasthan & Ors.: S.B. Civil Writ Petition No.10353/2021, decided on 03.09.2021, which order has been upheld by the Division Bench in State of Rajasthan & Ors. v. Surendra Khokhar: D.B. Special Appeal Writ No.610/2021, decided on 29.11.2021.
Learned counsel for the respondents attempted to make submissions that the order in the case of Subhash Chandra (supra), as upheld by the Division Bench, is contrary to the provisions of the Rule. However, it was conceded that the seniority of Head Constable is being maintained at District Level.
A Coordinate Bench of this Court in the case of Subhash Chandra (supra) came to the following conclusion:-
"(35) As the appointing authority of Constable/Head-

Constable is the Superintendent of Police of the district concerned, consequent to their transfer under consideration, the Constables and Head-Constables will be required to receive instructions/directions from the Superintendent of Police of the district in which they have been transferred and as a natural corollary of their transfer, their appointing authority, so also the disciplinary authority will be changed. (36) Such action of the respondents cannot be countenanced as the Appointing Authority and Disciplinary Authority of an employee cannot be changed without his/her consent. (37) The transfers made vide order under challenge are, on the one hand, contrary to the statutory provisions and judgments of this Court and on the other hand reflective of non-application of mind.

(38) This Court fails to comprehend that if any disciplinary action is to be taken against a transferred Constable/Head Constable, then, who will be the competent authority to initiate the enquiry? Subhash Chandra (petitioner in S.B. Civil Writ Petition No.10353/2021), being a Constable (General Duty), has been transferred from Jaisalmer to G.R.P., Ajmer; his disciplinary authority prior to the impugned transfer was Superintendent of Police, Jaisalmer. May be, as per the stand of the respondents, his seniority will remain as per his seniority in Jaisalmer, but what would happen if the persons (Downloaded on 02/02/2024 at 09:07:06 PM) [2024:RJ-JD:4963] (3 of 4) [CW-16333/2021] junior to him posted in Jaisalmer are promoted, whereas no promotional avenues are available in G.R.P., Ajmer. Will he still be given promotion?

(39) That apart, if due to any delinquency, a disciplinary action is proposed to be taken against the said Constable (Subhash Chandra), whether the Superintendent of Police, Jaisalmer will be the competent authority to initiate the disciplinary proceedings or the Superintendent of Police at Ajmer! (40) There are many more related or ancillary questions attached with such transfer, such as; at which place the service record of the transferred employees will be kept, who will deal with leave applications etc. of the transferred Constable/HeadConstables and A.S.Is? The Rules of 1989 are silent in this regard. The hiatus, if any, cannot be filled by the administrative orders.

(41) According to this Court, transfers affected by the impugned order, shunting petitioners even out of range, would entail more complications than serving the cause of administration; let alone, the inconvenience caused to the petitioners.

(42) During the course of submission, learned Additional Advocate General apprised the Court that most of the petitioners are facing cases of anti-corruption and hence, in the interest of better administration, the respondent No.2 has decided to transfer these employees out of their respective range, so that they cannot influence the investigation. (43) This Court feels that the same cannot be a reason or ground to transfer a Constable/Head-Constable or even an A.S.I. out of his range. Such stand reflects State's lack of confidence in the officers and investigating agencies. (44) As an outcome of the discussion foregoing, these writ petitions deserve to be, and are hereby allowed. The impugned order dated 05.08.2021, qua each of the petitioners, whose names are mentioned in the schedule, including that of Subhash Chandra, is quashed." The Division Bench, on appeal, came to the conclusion that statutory provisions limit the transfer liability of the Constable and Head Constable within the district and the Assistant Sub Inspector within the Range.

So far as the submissions made by learned counsel for the respondents pertaining to the interpretation of the provisions is concerned, the Coordinate Bench as well as the Division Bench have taken into consideration the provisions of Rules and as such, the submissions made in this regard cannot be countenanced.

(Downloaded on 02/02/2024 at 09:07:06 PM)

[2024:RJ-JD:4963] (4 of 4) [CW-16333/2021] Further submissions were attempted to be made by learned counsel for the respondents that present is not a case of transfer and the same is only a change of Headquarter and as such, the ratio in the case of Subhash Chandra (supra) would not apply.

A perusal of the judgment of Subhash Chandra (supra) as quoted hereinbefore would reveal that in para No.42 & 43, the Coordinate Bench has dealt with the said aspect and had negated the said submissions, therefore, the said aspect also is no more res integra.

In view of the above discussion, following the judgments in the case of Subhash Chandra (supra) and Surendra Khokhar (supra), the petitions filed by the petitioners are allowed.

The order dated 18.12.2020 (Annex.3) qua the petitioners are quashed and set aside."

2. In light of aforequoted order, the present petition is allowed and accordingly, the impugned order dated 16.11.2021 (Annex.5) qua the petitioner is quashed and set aside.

3. All pending applications stand disposed of.

(DR. PUSHPENDRA SINGH BHATI), J.

452-Sudheer/-

(Downloaded on 02/02/2024 at 09:07:06 PM)

Powered by TCPDF (www.tcpdf.org)