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 12, Cited by 0]

Rajasthan High Court - Jaipur

Anil Kumar Sharmaandanr vs State Panchayati Raj Ors on 23 October, 2018

Author: Inderjeet Singh

Bench: Inderjeet Singh

        HIGH COURT OF JUDICATURE FOR RAJASTHAN
                    BENCH AT JAIPUR

                    S.B. Civil Writs No. 23013/2017

1.      Anil Kumar Sharma Son Of Jagdish Prasad Sharma, R/o
        Gram Papdi Post- Sothana Via Viratnagar Jaipur District
        Jaipur Rajasthan.
2.      Rmanarayan Sharma Son Of Shri Mannalal Sharma, R/o
        Ward No. 8, Near Keshav Rai Temple Virat Nagar Jaipur
        District Jaipur Rajasthan.
                                                           ----Petitioners
                                  Versus
1.      State Of Rajasthan Through Principal Secretary, Rural
        Development And Panchayati Raj Department, Govt.
        Secretariat, Jaipur Rajasthan.
2.      The Director Elementary Education, Bikaner.
3.      The Chief Executing Officer, Zila Parishad Jaipur
4.      The District Education Officer Elementary Education,
        Jaipur.
5.      The Block Development Officer, Panchayat Samiti Virat
        Nagar Jaipur.
6.      Rakesh Choudhary S/o Shri Girdhari Lal, R/o 51, New
        Colony, Ward No. 14, Shahpura, Jaipur.
                                                        ----Respondents
For Petitioner(s)         :   Mr. V.K. Sharma.
For Respondent(s)         :   Mr. Raghunandan Sharma.
                              Mr. Y.S. Jadaun for Mr. S.K. Gupta,
                              AAG.



            HON'BLE MR. JUSTICE INDERJEET SINGH

                                  Order

23/10/2018

Learned counsel for the parties are not in dispute on the proposition of law that identical controversy raised, considered and adjudicated upon by this Court at Principal Seat, Jodhpur, in SBCWP No. 12378/2017: Madan Singh & Anr. Vs. State of Raj. & Ors., decided on 1st December, 2017, in view of the fact that no order prejudicial to an individual could be made in violation of principles of natural justice.

(2 of 11) [CW-23013/2017] It is further contended that in the case of Madan Singh & Anr.

(supra), the Coordinate Bench of this Court on a survey of earlier opinions of the Apex Court of the land, observed thus:

24. In support of their submissions, learned counsels for the petitioners have relied upon the precedent law laid down by the Hon'ble Apex Court in A.K.Kraipak & Ors. Vs. Union of India & Ors., reported in AIR 1970 SC 150, relevant para 20 of which reads as under:
"20. The aim of the rules of natural justice is to secure justice or to put it negatively to prevent miscarriage of justice. These rules can operate only in areas not covered by any law validly made. In other words they do not supplant the law of the land but supplement it.-The concept of natural justice has undergone a great deal of change in recent years. In the past it was thought that it included just two rules namely (1) no one shall be a judge in his own case (Nemo debet esse judex propria causa) and (2) no decision shall be given against a party without affording him a reasonable hearing (audi alteram partem). Very soon there- after a third rule was envisaged and that is that quasi- judicial enquiries must be held in good faith, without bias and not arbitrarily or unreasonably. But in the course of years many more subsidiary rules came to be added to the rules of natural justice. Till very recently it was the opinion of the courts that unless the authority concerned was required by the law under which it functioned to act judicially there was no room for the application of the rules of natural justice. The validity of that limitation is now questioned. If the purpose of the rules of natural justice is to prevent miscarriage of justice one fails to see why those rules should be made inapplicable to administrative enquiries. Often times it is not easy to draw the line that demarcates administrative enquiries from quasi-judicial enquiries. Enquiries which were considered administrative at one time are now being considered as quasijudicial in character. Arriving at a just decision is the aim of both quasi- judicial enquiries as well as administrative enquiries. An unjust decision in an administrative enquiry may have more far reaching effect than a decison in a quasi-judicial enquiry. As observed by this Court in Suresh Koshy George v. The University of Kerala and Ors.(1) the rules of natural justice are not embodied rules. What particular rule of natural justice should apply to a given case must depend to a great extent on the facts and circumstances of that case, the framework of the law under which the enquiry is held and the constitution of the Tribunal or body of persons appointed for that purpose. Whenever a complaint is made before a court that some principle of natural justice had been contravened the court has to decide whether the observance of that was necessary for a just decision on the facts of that case."

25. Learned counsels for the petitioners also relied upon the precedent law laid down by the Hon'ble Apex Court in The (3 of 11) [CW-23013/2017] Government of Mysore & Ors. Vs. J.V. Bhat, etc., reported in AIR 1975 SC 596, relevant paras 6 to 8 of which read as under:-

"6. The Mysore High Court, in the judgment under appeal, seems to have boon of opinion that the principle laid down in Cooper v. The Board of Works for the Wandsworth District (supra) was departed from in King v. The Electricity Commissioners (supra) and by the Privy Council in Nakkuda Ali v. M. F. De S. Jayaratne (supra). The Electricity Commissioners' case was followed by this Court in Province of Bombay v. Khushadas .'V. Advani (supra). The High Court's view seems to have been that this line of reasoning prevented the Court from inferring any procedure apart from that laid down in the statute. It seemed to have been of opinion that only what was laid down in the Constitution is the Constitutional law of the land. This is clear from the following passage in the judgment under appeal:
"The principles of natural justice recognised in this country arc largely if not wholly' moulded by the decisions of the English Courts. In this country, as in England, though the principles of natural justice are of utmost importance in the administration of justice they do not form part of the Constitutional law of our country except probably when we consider cases falling under Article 311 of the Constitution. Some of our statutes embody those principles but largely they are the product of judicial decisions. Those principles do not over-ride specific provisions contained in any. statute unless the same comes into conflict with any of the provisions in the Constitution."

7. We may point out that, in holding the impugned provision void for contravention of Art. 19(1)(f) of the Constitution, the High Court itself relied on a principle of natural justice inasmuch as it held that a procedure providing ,or due hearing to the party affected before a building was condemned to be demolished was not provided in the impugned Act. In other words, the High Court itself was treating rules of natural justice as part of requirements of our Constitutional law although they are not specifically conferred upon citizens under a separate heading.

8. We think that the Electricity Commissioners' case (supra) which was followed by this Court in Khushaldas S. Advani's case (supra), was not really a departure from the general principle laid down in Cooper v. The Board of Works for the Wandsworth District (supra), but, it was an attempt to formulate the conditions under which the general principle laid down thereby Erle, C.J., who quoted the Biblical story of how even God Himself had given Adam an opportunity of answering why he had eaten the forbidden fruit before, expelling him from Paradises was applicable in the circumstances of an increasingly complex economic and social order whose problems compelled the emergence of the welfare socialistic State with its many organs armed with extensive powers. Courts attempted, in the interests of justice, where its imperative demands were not met, to control administrative action by assimilating it to judicial action over which Courts could exercise supervision. In later cases, (4 of 11) [CW-23013/2017] emphasis was more on the needs of justice and fairness rather than upon the distinction between the judicial and administrative action. Administrative action had, however, to be given free scope within its legitimate sphere without jeopardizing rights of individuals affected. Policies and schemes framed under statutory provisions, which affected rights of individuals could impose the obligations upon the authorities taking what were essentially administrative decisions at points at which they begin to impinge on specific individual rights. It is only where there is nothing in the statute to actually prohibit the giving of an opportunity to be heard, but, on the other hand, the nature of the statutory duty imposed itself necessarily implied an obligation to hear before deciding that the "audi alteram partem" rule could be imported. The nature of the hearing would, of course, vary according to the nature of the function and what its just and fair exercise required in the context of rights affected."

26. Reliance has also been placed by the learned counsels for the petitioners on the precedent law laid down by the Hon'ble Apex Court in Divisional Manager, Plantation Division, Andaman and Nicobar Islands Vs. Munnu Barrick & Ors., reported in AIR 2005 SC 1158, relevant paras 17 and 20 of which read as under:

"17. The principles of natural justice cannot be put in a strait- jacket formula. It must be viewed with flexibility. In a given case, where a deviation takes place as regard compliance of the principles of natural justice, the Court may insist upon proof of prejudice before setting aside the order impugned before it. [See Bar Council of India v. High Court of Kerala, ].
20. This Court in Canara Bank (supra) while following Karunakar (supra) held:
"19. Concept of natural justice has undergone a great deal of change in recent years. Rules of natural justice are not rules embodied always expressly in a statute or in rules framed thereunder. They may be implied from the nature of the duty to be performed under a statute. What particular rule of natural justice should be implied and what its context should be in a given case must depend to a great extent on the fact and circumstances of that case, the frame-work of the statute under which the enquiry is held. The old distinction between a judicial act and an administrative act has withered away. Even an administrative order which involves civil consequences must be consistent with the rules of natural justice. The expression "civil consequences" encompasses infraction of not merely property or personal rights but of civil liberties, material deprivations, and non-pecuniary damages. In its wide umbrella comes everything that affects a citizen in his civil life."

27. Learned counsels for the petitioners have also placed reliance on the precedent law laid down by the Hon'ble Apex Court in Uma Nath Pandey & Ors. Vs. State of U.P. & Anr., reported in AIR 2009 SC 2375, relevant para 17 of which reads as under:-

(5 of 11) [CW-23013/2017] "17. How then have the principles of natural justice been interpreted in the Courts and within what limits are they to be confined? Over the years by a process of judicial interpretation two rules have been evolved as representing the principles of natural justice in judicial process, including therein quasi-judicial and administrative process. They constitute the basic elements of a fair hearing, having their roots in the innate sense of man for fair-play and justice which is not the preserve of any particular race or country but is shared in common by all men. The first rule is `nemo judex in causa sua' or `nemo debet esse judex in propria causa sua' as stated in (1605) 12 Co.Rep.114 that is, `no man shall be a judge in his own cause'. Coke used the form `aliquis non debet esse judex in propria causa quia non potest esse judex at pars' (Co.Litt. 1418), that is, `no man ought to be a judge in his own case, because he cannot act as Judge and at the same time be a party'. The form `nemo potest esse simul actor et judex', that is, `no one can be at once suitor and judge' is also at times used. The second rule is `audi alteram partem', that is, `hear the other side'. At times and particularly in continental countries, the form `audietur at altera pars' is used, meaning very much the same thing. A corollary has been deduced from the above two rules and particularly the audi alteram partem rule, namely `qui aliquid statuerit parte inaudita alteram actquam licet dixerit, haud acquum facerit' that is, `he who shall decide anything without the other side having been heard, although he may have said what is right, will not have been what is right' (See Bosewell's case (1605) 6 Co.Rep. 48-b, 52-a) or in other words, as it is now expressed, `justice should not only be done but should manifestly be seen to be done'. Whenever an order is struck down as invalid being in violation of principles of natural justice, there is no final decision of the case and fresh proceedings are left upon. All that is done is to vacate the order assailed by virtue of its inherent defect, but the proceedings are not terminated."

28. Reliance has also been placed by the learned counsels for the petitioners on the precedent law laid down by the Hon'ble Apex Court in Swadeshi Cotton Mills etc. etc. Vs. Union of India etc. etc., reported in AIR 1981 SC 818, relevant paras 42 and 91 of which read as under:-

"42.In short, the general principle-as distinguished from an absolute rule of uniform application-seems to be that where a statute does not in terms, exclude this rule of prior hearing but contemplates a postdecisional hearing amounting to a full review of the original order on merits, then such a statute would be construed as excluding the audi alteram partem rule at the pre- decisional stage. Conversely, if the statute conferring the power is silent with regard to the giving of a pre-decisional hearing to the person affected and the administrative decision taken by the authority involves civil consequences of a grave nature, and no full review or appeal on merits against that decision is provided, courts will be extremely reluctant to construe such a statute as excluding the duty of affording even a minimal hearing, shown of all its formal trappings and dilatory features at the predecisional stage, unless, viewed pragmatically, it would (6 of 11) [CW-23013/2017] paralyse the administrative process or frustrate the need or utmost promptitude. In short, this rule of fairplay "must not be jettisoned save in very exceptional circumstances where compulsive necessity so demands". The court must make every effort to salvage this cardinal rule to the maximum extent possible, with situational modifications. But, to recall the words of Bhagvati, J., the core of it must, however, remain, namely, that the person affected must have reasonable opportunity of being heard and the hearing must be a genuine hearing and not an empty public relations exercise.
91. In sum, for all the reasons aforesaid, we are of the view that it is not reasonably possible to construe Section 18AA(1) as universally excluding, either expressly or by inevitable intendment, the application of the audi alteram partem rule of natural justice at the pre-takeover stage, regardless of the facts and circumstances of the particular case. In the circumstances of the instant case, in order to ensure fairplay in action it was imperative for the Government to comply substantially with this fundamental rule of prior hearing before passing the impugned order. We therefore, accept the two-fold proposition posed and propounded by Shri Nariman."

30. Learned counsels for the petitioners further relied upon the precedent law laid down by the Division Bench of this Hon'ble High Court in Director, Central State Farm, Suratgarh & Ors. Vs. Judge, Labour Court, Bikaner & Ors., reported in 1991(2) WLC (Raj.) 259, relevant paras 9 and 10 of which read as under:-

"9. Our attention has also been drawn to a Full Bench decision of the Allahabad High Court in Ramendra Nath v. Mandi Samiti, Sultanpur , wherein it has been observed:
"that the employees of statutory corporations, even in the absence of any Service Rules are entitled to the benefit of principles of natural justice, which would also apply in the case of employees of the Corporation in the matter of termination of services in case their services are terminated though by an innocuous order but by way of punishment without giving them an opportunity of hearing."

It was further held that where the services of the employees of a Mandi Samiti were terminated when there were no service rules in existence by way of punishment in as much as termination was made on the basis of arrest of the employees on the alleged charge of issuing forged passes and on the basis of the recommendation made by the Superintendent of Police to terminate their services and no opportunity of hearing was given to the employees, such termination of services was held to be illegal being violative of Article 14 and principles of natural justice. In such a case, the relief could not be denied to the employees on the ground that it was a contractual matter and that Samiti was within its right to terminate the services of the employees. It was also held that the employment of the respondent was public employment and the employer could not (7 of 11) [CW-23013/2017] terminate the services of its employee without due enquiry in accordance with the Statutory Regulations, if any inforce or in the absence of such Regulations, in accordance with the rules of natural justice. Such an enquiry in to the conduct of a public employee is of a quasi judicial character. The respondent was employed by the appellant Corporation in exercise of powers conferred on it by the statute which created it. The appellants power to dismiss the respondent from service was not derived from the Statute. The Court would, therefore, presume the existence of a duty on the part of the dismissing authority to observe the rules of natural justice. The rules of natural justice in the circumstances of the case required that the respondent should be given a reasonable opportunity to deny his guilt, to defend himself and to establish his innocence which means and includes opportunity to cross-examine the witnesses relied upon by the appellant Corporation and an opportunity to lead evidence in defence of the charge as also a show cause notice for the proposed punishment.

10. Section 11(b) of the aforesaid Standing Orders also provides that the employee has to be informed in writing about the alleged misconduct and he has to be given a reasonable opportunity to explain the charges levelled against him. Thus, the charges have to be framed and they have to be served on the delinquent and if the employer wanted to terminate the services of the delinquent employee as a measure of penalty even without waiting for the decision of the Criminal Court, the employer should have held an enquiry about his conduct and if it was found that the employee has really indulged in such an affair or is guilty of the aforesaid misconduct then alone his services could have been terminated by his employer. In this case, where employee's services have been terminated only a show cause notice was given to the respondent employee and a reply was obtained from him but when the respondent employee has contested the charges levelled against him, he should have been served with a charge-sheet or at least a statement of allegations. As the petitioner has contested the allegation of distilling the illicit liquor and has stated that in his guard duty, he tried to stop certain persons to cut trees in the farm area, at that moment his blanket and stick were snatched, he should have been afforded an opportunity to support his contention. It would be better if the Department has also examined witnesses in support of the allegations made against the petitioner because no finding of a criminal court has been brought on record whether the petitioner was at all involved in the incident and, therefore, an opportunity of hearing should have been given to him to show that he is not guilty and that has not been done in this case. It appears that the principles of natural justice have been violated in this case and, therefore, the learned labour court as also the learned Single Judge were right in holding that such a termination cannot sustain. We are firmly of the opinion that the judgment of the learned single Judge calls for no interference."

31. Learned Additional Advocate General, Shri S.S.Ladrecha, however, strongly refuted the issues raised on behalf of the (8 of 11) [CW-23013/2017] petitioners and stated that the respondents had made due application of mind before going ahead with the process again for the disputed candidates.

32. Learned Additional Advocate General further pointed out that for every disqualification of the selected candidates, which is there on record as Annexure-6, there was a reason, and such reason was arrived at by going through the representations as well as the documents of the candidates, who had made such complaint/representation.

33. Learned Additional Advocate General also pointed out that the respondents were under a legal obligation to make compliance of the orders passed by this Hon'ble Court by taking appropriate decision on the representations of the persons, who could not make it in the selection process concerned. Learned Additional Advocate General further pointed out that no pick and choose policy has been adopted and across the board whatever representations have been received from the candidates, who could not make it in the selection process, were duly considered by the Committee.

34. Learned counsel, Mr.S.D.Goswami has also addressed this Court on behalf of the one of the representatives of the ousted candidates and has pointed out that it was not their fault, on account of which the petitioners have been ousted and their duty was only to put the grievances before the respondents, which they appropriately made, and then the process to be adopted was the look out of the respondents-authorities. It has also been argued that an application for impleadment has also been filed. The said application stands allowed, for the reasons mentioned therein and thus, the complete arguments of Mr.S.D.Goswami, learned counsel regarding the applicant putting the grievances before the respondents-authorities, have been taken note of.

35. After hearing the learned counsel for the parties and perusing the record of the case, this Court is of the opinion that the State had the requirement of the posts of the Gram Panchayat Sahayaks, and therefore, the appropriate amendments were made by incorporating Rule 258 Sub-rule (3) by way of the Rajasthan Panchayati Raj (Second Amendment) Rules, 2016. After incorporating the said Sub-rule (3), the Gram Panchayat Sahayaks were to be selected, recommended and appointed, as per the policy laid down by the respondents in various circulars. This policy included screening of the petitioners coupled with the recommendations of the SDMC/SMC, which was finally forwarded to the District Level Committee before the final approval for the appointment was received.

36. Thus, the petitioners, strictly in accordance with the policy laid down by the respondents, have undergone the selection process and have qualified for being finally appointed and many of them have been given appointment, however, in some of the cases, the appointment is only waiting for the orders to be (9 of 11) [CW-23013/2017] issued in that regard. Thus, all the candidates have completely gone through the selection process and are entitled for being appointed as Gram Panchayat Sahayaks.

37. This Court has carefully gone through the earlier orders, as aforementioned, passed by this Hon'ble Court in the matters of Bhoma Ram and Sunita Sharma (supra), and this Hon'ble Court while issuing directions to the respondents had only kept in mind that the appropriate opportunity of hearing had to be given to the persons, who were left out and nothing more. For making such opportunity of hearing fruitful and for making the process of redressal of the grievances confidence-worthy, this Hon'ble Court directed the constitution of a Committee, and thereafter, disposal of the representations by a detailed speaking order before communication of the same to the candidate concerned.

38. The respondents, without due application of mind, have passed a mechanical order on consideration of the representations, by passing the fresh circular dated 15.09.2017, whereby fresh selection process has been introduced wherever the appointment on the post of Gram Panchayat Sahayaks was disputed by the persons making such representations.

39. The respondents-authorities rather than acting as Grievance Redressal Cell, as per the earlier orders of this Hon'ble Court, have opened a new Pandora Box and have acted in a very unusual manner by ousting or depriving the selected/appointed candidates of their rights without giving them any opportunity of hearing. It can be clearly seen that the right, which was to be protected by the respondents, on the direction of the Hon'ble Court, has in fact more deeply been infringed by the respondents, as while hearing the grievances again, the respondents have trampled over the feet of the persons duly selected/appointed. It is a mockery of justice that the candidates, whose appointments have been approved by the District Level Committee, have been deprived of their valuable right to get appointment, that too, in a one sided proceeding, without giving them any opportunity of hearing, while only relying upon the complaints/representations being made by the ousted persons, who could not make it in the selection process.

40. The respondents owed a serious duty to have maintained the balance between the two sets of candidates, whereas it looks that the respondents are perpetuating the miseries of unemployed youth by putting them into the litigation again and again and forcing them to take recourse of the Hon'ble Court, and thus, the respondents are not making their own sincere efforts to redress the grievances of the aggrieved persons.

41. The doctrine of audi alteram partem is a cardinal principle of the rule of law, and as has been previously noticed by this Court, the same has been imbibed deep into the roots of the rights available to the citizens of this country. The respondents have miserably failed to create redressal out of the mechanism provided by this Hon'ble Court on the earlier occasion, and have (10 of 11) [CW-23013/2017] rather created the chaos amongst the unemployed youth by pitting them against each other, as both the sets of appointed/selected versus ousted candidates have made their own camping grounds and in fact contesting each other by their precious youthful energies. This Court deprecates the said practice of non-application of mind adopted by the respondents/authorities.

42. This Court takes note of the fact that all the impugned orders, including the fresh circular dated 15.09.2017 and the termination orders, which have been passed, are not only cryptic and one sided, but also amount to travesty of justice for the persons, who have already been selected/appointed. The termination order clearly reflects only one sided consideration, whereby the persons, who were not approved/selected gave representations, and their verbatim version has been reproduced in the termination order, without any application of mind or without going into the fact that the petitioners themselves have a valuable right to rebut the facts mentioned in such representation. 43. The respondents have initiated the process for rest of the Gram Panchayats, where the dispute arose out of the decisions taken by the SDMC/SMC and District Level Committee and have passed the circular dated 15.09.2017. Thus, the irresponsible conclusion has been made by the respondents-authorities regarding the disputes in respect of approval/appointment, by holding the approvals for selection/appointment bad, even without giving the minimum required opportunity of hearing or any kind of notice to the petitioners. The petitioners, if at all, had committed any wrong, then also, they should have been given at least one proper opportunity of hearing, to rebut the facts mentioned in the representation of the ousted candidates, so as to defend their appointment/selection.

44. Thus, in light of the aforesaid observations as well as the precedent laws cited by learned counsel for the petitioners, the present writ petitions are allowed and the respondents are directed to give the petitioners proper opportunity of hearing by calling them or taking their representations regarding the issues, which are required to be considered on the complaint/representation received from the ousted candidates. The reasons for ouster are to be specifically communicated to the petitioners so that they could represent and rebut such reasons of ouster by bringing on record their own defence. The Committee has already been constituted in pursuance of the orders of this Hon'ble Court passed in the matters of Sunita Sharma and Bhoma Ram (supra), and therefore, no fresh Committee needs to be constituted. The respondents shall be required to communicate the reasons for the proposed ouster of the petitioners, and on such communication, a proper opportunity of hearing shall be given to the petitioners to defend their appointment/selection. After such exercise is completed, the respondents shall be free to take fresh stand in respect of the appointments based on merit, the reasons for ouster and the defence submitted by the petitioners. After such opportunity of hearing is completed with proper application of mind by the concerned authorities, then the valuable right of (11 of 11) [CW-23013/2017] appointment/selection shall be appropriately reconsidered by the respondents, if so required. Until such exercise is completed, the de novo process of selection pursuant to the aforementioned dated 15.09.2017 would not operate only for the Gram Panchayats, where the selection has been finally approved by the District Level Committee. It is made clear that the respondents shall meanwhile maintain the status quo in respect of the services of the petitioners. It is also made clear that all the impugned termination orders stand quashed and the respondents shall be required to pass fresh orders after the proper opportunity of hearing is given to the persons, so selected. Since the persons ousted have already been given opportunity of hearing and their representation, in light of the orders passed by this Hon'ble Court in Bhoma Ram and Sunita Sharma (supra), therefore, all those shall be kept into consideration. However, since the right has already accrued in favour of the petitioners for being selected/appointed, therefore, the proper opportunity of hearing to the petitioners shall be duly granted by the Committee concerned, before passing fresh orders, strictly in accordance with law. Since the right of opportunity of hearing should be granted only to the vigilant citizens, therefore, this order shall operate qua the present petitioners only. It is needless to say that the petitioners shall cooperate by all means in the process of opportunity of hearing to be stipulated by the respondents in a time bound manner."

4. In light of the aforementioned judgment, the present writ petition is allowed in the same terms.

Counsel for the parties further submit that the instant writ application be also disposed off in terms of the order in the case of Madan Singh & Anr. (supra).

Ordered accordingly.

In the result, termination order of the petitioners dated 5 th December, 2017 (Annexure-4), is hereby quashed.

The State-respondents would do the needful, to ensure compliance of this order as expeditiously as possible; preferably, within two months from the date of a certified copy of this order is presented.

The writ petition stands disposed of.

(INDERJEET SINGH),J MG/190 Powered by TCPDF (www.tcpdf.org)