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 5, Cited by 0]

Patna High Court

Amitabh Bachchan vs The State Of Bihar on 11 August, 2025

Author: Harish Kumar

Bench: Harish Kumar

         IN THE HIGH COURT OF JUDICATURE AT PATNA
                    Civil Writ Jurisdiction Case No.8783 of 2025
     ======================================================
1.    Amitabh Bachchan, son of Ram Ashish Singh, resident of village- Ghardhi,
      P.S. Chausa, District Buxar, presently working as Constable No. C-1256,
      Nalanda Zila Bal, District - Nalanda at Biharsharif.
2.   Murlidhar Singh, son of Dhruv Kumar Singh, resident of village- Osai, P.S.
     Bihiya, District -Bhojpur at Ara, presently working as Constable No. C-400,
     Muzaffarpur Zila Bal, District - Muzaffarpur.
3.   Pankaj Kumar Ojha, son of Prem Sagar Ojha, resident of village and P.O.
     Nimej, P.S. Brahmpur, District - Buxar, presently working as Constable No.
     C-1230, Muzaffarpur Zila Bal, District - Muzaffarpur.
4.   Md. Afzal, son of Md. Rojid, Resident of village Kayam Nagar, Ward No.5,
     P.O. Kayamnagar, District Bhojpur at Ara, presently working as Constable
     No. C-24, Saran Zila Bal, District - Saran at Chapra.
5.   Dhananjay Kumar, son of Surendra Singh, resident of village- Asani, P.S.
     Udwant Nagar, District Bhojpur at Ara, presently working as Constable No.
     C-982, Darbhanga Zila Bal, District - Darbhanga.
6.   Ramayan Yadav, son of Yadav Lal Prasad Yadav, resident of village and P.O
     Bhopatpur, District East Champaran at Motihari, presently working as
     Constable No. C-673 Darbhanga Zila Bal, District Darbhanga.
7.   Sujit Kumar Bharti, son of Rajendra Kumar Mandal, resident of village-
     Chakrami, P.S. Naryanpur, District-Bhagalpur, presently working as
     Constable No. C-749, Darbhanga Zila Bal District-Darbhanga.
8.   Rajesh Kumar, son of Ravindra Chandra Ray, resident of village and P.O.
     Hansepur, District Nalanda at Biharsharif, presently working as Constable
     No.C-104, Darbhanga Zila Bal, District - Darbhanga,
9.   Kamlesh Choudhary, son of Suresh Choudhary, resident of village- Baradih
     Tola, P.O. Mahuari, District Rohtas at Sasaram, presently working as
     Constable No. C-864, Samastipur Zila Bal, District Samastipur.
10. Rajesh Kumar Pal, son of Ramashray Pal, resident of village and P.O.
    Harivashpur, District Rohtas at Sasaram, presently working as Constable
    No.C-1323, Darbhanga Zila Bal, District - Darbhanga.
11. Raj Raushan Kumar Yadav, son of Surya Bansh Singh, resident of village-
    Urda, P.S. Chenari, District Rohtas at Sasaram, presently working as
    Constable No.C-484, Darbhanga Zila Bal, District - Darbhanga.
12. Anju Kumari, wife of Amresh Kumar, resident of village and P.O. Lavapur
    Harnarayan, District - Vaishali at Hajipur, presently working as Constable
    No.C-89, Darbhanga Zila Bal, District - Darbhanga.
13. Rima Kumari, wife of Anand Kumar Yadav, resident of village- Shahpur,
    P.O. Sahodih, District - Ballia (U.P.), presently working as Constable No. C-
    226, Darbhanga Zila Bal, District - Darbhanga.
14. Rekha Kumari, daughter of Prabhu Pandit, resident of village- Pratappur,
    P.O. Panditpur, District - Lakhisarai, presently working as Constable No.C-
    535 , Darbhanga Zila Bal, District - Darbhanga.
15. Tishu Kumari, daughter of Suresh Kumar, resident of village- Bagh
 Patna High Court CWJC No.8783 of 2025 dt.11-08-2025
                                           2/19




        Chappar, P.S. Shahkund District Bhagalpur, presently working as Constable
        No. C-411, Araria Zila Bal, District - Araria.
  16. Beauty Kumari, daughter of Ram Bachan Sharma, resident of village-
      Jamuaon, P.S. Piro, District - Bhojpur at Ara, presently working as Constable
      No. C-437, Araria Zila Bal, District - Araria.
  17. Santosh Kumar Tiwari, son of Umakant Tiwari, resident of village and P.O.
      Dadar, District -Kaimur at Bhabhua, presently working as Constable No.C-
      390, Araria Zila Bal, District - Araria.
  18. Sonu Sharma, son of Amar Sharma, resident of village- Bakra Diya, P.S.
      Krishna Brahm, District Buxar, presently working as Constable No. C-71
      Araria Zila Bal, District Araria.
  19. Shatrughan Kumar, son of Upendra Prasad, resident of village- Kundi, P.O.
      Darwara, District Nalanda at Biharsharif, presently working as Constable
      No. C-303, Araria Zila Bal, District - Araria.
  20. Binita Kumari, daughter of Jagdish Prasad Bari, resident of village- Ghosi,
      P.S. Hilsa, District Nalanda at Biharsharif, presently working as Constable
      No. C-98, Araria Zila Bal, District - Araria.
  21. Abhishek Kumar, son of Nawal Kishor Paswan, resident of village-
      Khonupur, P.S. Dipnagar, District Nalanda at Biharsharif, presently working
      as Constable No. C-173, Araria Zila Bal, District - Araria.
  22. Jay Prakash Ram, son of Abhimanya Ram, resident of village and P.S.
      Badaki Nainijor, District - Buxar, presently working as Constable No. C-15,
      Araria Zila Bal, District - Araria.
  23. Gautam Kumar, son of Shivjag Singh, resident of village- Sikariya, P.S.
      Bikramganj, District -Rohtas at Sasaram presently working as Constable No.
      C-257, Araria Zila Bal, District - Araria.
  24. Rajnath Ram, son of Nand Kishor Ram, resident of village and P.O. Diaman,
      District - Buxar presently working as Constable No. DPC -578 Muzaffarpur
      Zila Bal, District - Muzaffarpur.
  25. Vinay Kumar Ray, son of Prayag Ray, resident of village and P.O. Munjiya,
      District - Kaimur at Bhabhua, presently working as Constable No.C-900
      Bettiah Zila Bal, District - West Champaran at Bettiah.
  26. Roma Kumari, wife of Jaynendra Kumar, resident of village- Mujnu, Ward
      No.8, P.O. Sisirta, District - Rohtas at Sasaram, presently working as
      Constable No.C-911 Bettiah Zila Bal, District West Champaran at Bettiah.
  27. Bablu Kumar, son of Lal Babu Mahto, resident of village, P.O. and P.S.
      Koilwar, District -Bhojpur at Ara, presently working as Constable No.C-883
      Bettiah Zila Bal, District - West Champaran at Bettiah.
  28. Satyendra Kumar, son of Ram Kishor Rai, resident of village- Sengar Tola,
      P.S. Rivilganj, District Saran at Chapra, presently working as Constable
      No.C-543 Bettiah Zila Bal, District West Champaran at Bettiah.
  29. Sarita Kumari, daughter of Umesh Prasad, resident of village- Bhatta, Ward
      No.4, District Nawada, presently working as Constable No.C-899 Bettiah
      Zila Bal, District - West Champaran at Bettiah.
  30. Sanjay Sahani, son of Nagendra Sahani, resident of village- Asogi, P.S.
      Bairganiya, District -Sitamarhi, presently working as Constable No.C-773
 Patna High Court CWJC No.8783 of 2025 dt.11-08-2025
                                           3/19




        Bettiah Zila Bal, District - West Champaran at Bettiah.
  31. Sunil Kumar, son of Gupteshwar Ram, resident of village, P.O. and P.S.
      Chenari, District Rohtas at Sasaram, presently working as Constable No.C-
      714 Bettiah Zila Bal, District - West Champaran at Bettiah.
  32. Shahnawaj Alam, son of Jamaludin, resident of village and P.O. Piyaniya,
      District Bhojpur at Ara, presently working as Constable No.C-890 Bettiah
      Zila Bal, District - West Champaran at Bettiah.
  33. Bhupendra Kumar, son of Ajay Singh, resident of village- Daulatpur, P.S.
      Atari, District Gaya, presently working as Constable No.C-877 Bettiah Zila
      Bal, District - West Champaran at Bettiah.
  34. Md. Ajajul Hak, son of Md. Mazahrul Hak, resident of village, P.O. and P.S.
      Madanpur, District - Aurangabad, presently working as Constable No.C-03
      Bettiah Zila Bal, District - West Champaran at Bettiah.
  35. Arun Kumar, son of Rajendra Prasad Sah, resident of village Bajitpur, P.O.
      Sanjohali, District Rohtas at Sasaram, presently working as Constable No.C-
      792 Bettiah Zila Bal, District West Champaran at Bettiah.
  36. Subodh Kumar, son of Ramprabhav Singh, resident of village- Machhuaha,
      Ward No.3, District Sitamarhi, presently working as Constable No.C-326
      Bettiah Zila Bal, District West Champaran at Bettiah.
  37. Md. Imteyaz Alam, son of Murtuza Ahmad, resident of Ward No.23,
      Bikramganj, P.O. and P.S. Bikramganj, District - Rohtas at Sasaram,
      presently working as Constable No.C-965 Bettiah Zila Bal, District West
      Champaran at Bettiah.
  38. Ajit Kumar, son of Hari Narayan Prasad, resident of village- Yamunapur,
      P.S. Auraia, District -East Champaran at Motihari, presently working as
      Constable No.C-746 Bettiah Zila Bal, District West Champaran at Bettiah.
  39. Santosh Das, son of Shambhu Das, resident of village- Dumariya, P.S.
      Kishanganj, District -Kishanganj, presently working as Constable No.C-156
      Banka Zila Bal, District - Banka.
  40. Mithilesh Kumar, son of Suresh Kumar, resident of village and P.O. Nadaon,
      District Buxar, presently working as Constable No.C-295 Banka Zila Bal,
      District Banka.
  41. Santosh Kumar, son of Yugeshwar Singh, resident of village- Ahiyapur, P.S.
      Haspura, District - Aurangabad, presently working as Constable No.C-680
      Banka Zila Bal, District - Banka.
  42. Akash Kumar Singh, son of Shashi Bhushan Singh, resident of Road No.4,
      East Indira Nagar, Kankarbag, P.S. Kandarbag, District Patna, presently
      working as Constable No.C-672 Banka Zila Bal, District -Banka.
  43. Birendra Ray, son of Sundar Ray, resident of village and P.O. Govindpur,
      District - Arwal, presently working as Constable No.C-594 Banka Zila Bal,
      District Banka.
  44. Rajesh Kumar, son of Sitaram Singh, resident of village- Rampur, P.S.
      Suryagadha, District -Lakhisarai, presently working as Constable No.C-585
      Banka Zila Bal, District - Banka.
  45. Sanjit Kumar, son of Ragho Mahto, resident of village- Gopalvad, P.S.
      Saremra, District Nalanda at Biharsharif, presently working as Constable
 Patna High Court CWJC No.8783 of 2025 dt.11-08-2025
                                           4/19




        No.C-84 Banka Zila Bal, District - Banka.
  46. Ajay Kumar, son of Shankar Das, Resident of village and P.O. Ganeshpur,
      District -Purnea, presently working as Constable No.C-416 Banka Zila Bal,
      District Banka.
  47. Sanjay Kumar, son of Lalan Ray, resident of village- Ratanpura, P.S.
      Bhagwan Bazar, District -Saran at Chapra, presently working as Constable
      No.C-504 Banka Zila Bal, District - Banka.
  48. Vinay Kumar Pandey, son of Shambhu Nath Pandey, resident of village-
      Utari Dahiyawa Tola, Chapra, P.S. Chapra, District Saran at Chapra,
      presently working as Constable No.C-185 Banka Zila Bal, District Banka.
  49. Dharmendra Kumar, son of Lalan Prasad, resident of House No.A-75,
      Ibrahimpur, District West Delhi, presently working as Constable No.C-171
      Banka Zila Bal, District - Banka.
  50. Anil Kumar Sah, son of Kedar Nath Sah, resident of village and P.O. Anwal,
      District - Saran at Chapra, presently working as Constable No.C-662 Banka
      Zila Bal, District - Banka.
  51. Shekh Parwej Alam, son of Shekh Makbul Alam, resident of village-
      Dhoban, Purab Patti, District Kaimur at Bhabhua, presently working as
      Constable No.C-560 Banka Zila Bal, District - Banka.
  52. Vishal Paswan, son of Ramashish Paswan, resident of village- Bhagwan
      Bigha, P.S. Daudnagar, District Aurangabad, presently working as Constable
      No.C-618 Bhagalpur Zila Bal, District - Bhagalpur.
  53. Ravindra Kumar Bharti, son of Ramashish Ram, resident of village and P.O.
      Jogia, Ward No.7 District West Champaran at Bettiah, presently working as
      Constable No.C-596 Bhagalpur Zila Bal, District - Bhagalpur.
  54. Ravindra Kumar, son of Ramswarup Paswan, resident of village and P.O.
      Jalpura, Ward No.7 District Aurangabad, presently working as Constable
      No.C-1453 Bhagalpur Zila Bal, District - Bhagalpur.
  55. Sonu Kumar, son of Mahendra Prasad Singh, resident of village and P.O.
      Pali, District Kaimur at Bhabhua, presently working as Constable No.C-
      1411 Bhagalpur Zila Bal, District - Bhagalpur.
  56. Deepak Kumar Ram, son of Ram Pravesh Ram, resident of Ward No.18,
      Forbisganj, P.O. and P.S. Forbisganj, District Araria, presently working as
      Constable No.C-605 Bhagalpur Zila Bal, District - Bhagalpur.
  57. Shashi Kumar, son of Bigan Ram, Resident of village- Khajura, P.S. Belav,
      District - Kaimur at Bhabhua presently working as Constable No.C-1466
      Bhagalpur Zila Bal, District - Bhagalpur.
  58. Rajeev Ranjan Paswan, son of Awdhesh Ram, resident of village- Araura,
      P.O. Dularpur, District Bhojpur at Ara, presently working as Constable
      No.C-245 Bhagalpur Zila Bal, District - Bhagalpur.

                                                                  ... ... Petitioner/s
                                          Versus
  1.    The State of Bihar through the Chief Secretary, Government of Bihar, Patna.
  2.    The Director General of Police, Bihar, Patna.
 Patna High Court CWJC No.8783 of 2025 dt.11-08-2025
                                           5/19




  3.    The Additional Director General of Police, Bihar, Patna.
  4.    The Senior Superintendent of Police, Muzaffarpur, District - Muzaffarpur.
  5.    The Senior Superintendent of Police, Darbhanga, District - Darbhanga.
  6.    The Senior Superintendent of Police, Bhagalpur, District - Bhagalpur.
  7.    The Superintendent of Police, Saran at Chapra, District - Saran at Chapra.
  8.    The Superintendent of Police, Samastipur, District - Samastipur.
  9.    The Superintendent of Police, Araria, District Araria.
  10. The Superintendent of Police, West Champaran at Bettiah, District West
      Champaran at Bettiah.
  11. The Superintendent of Police, Banka, District - Banka.
  12. The Superintendent of Police, Nalanda at Biharsharif, District-Nalanda at
      Biharsharif.

                                                 ... ... Respondent/s
       ======================================================
       Appearance :
       For the Petitioner/s     :       Mr. S.B.K. Manglam, Advocate
                                        Mr. Awnish Kumar, Advocate
       For the Respondent/s     :       Mr. P. K. Shahi, Advocate General
                                        Mr. Manish Kumar, GP- 4
       ======================================================
       CORAM: HONOURABLE MR. JUSTICE HARISH KUMAR
       ORAL JUDGMENT
       Date : 11-08-2025

                      Heard Mr. S. B. K. Mangalam, learned Advocate for

         the petitioners and Mr. P. K. Shahi, learned Advocate General

         with Mr. Manish Kumar, learned G.P.-4.

                      2. A group of constables aggrieved with the order

         dated 05.05.2025, as contained in Memo No. 110, issued under

         the signature of respondent no.3 (Additional Director General of

         Police, Bihar) whereby 19858 constables of District Police

         Force were ordered to be transferred from one District to

         another on random basis, have invoked the extraordinary

         prerogative writ jurisdiction of this Court seeking quashing of
 Patna High Court CWJC No.8783 of 2025 dt.11-08-2025
                                           6/19




         the same to the extent order relates to them.

                     3. The impugned order of transfer is put to challenge

         mainly on three grounds. Mr. Mangalam, learned Advocate

         representing the petitioners has primarily submitted that since

         the transfer police, 2020 issued under the Police Order No.

         315/2020 was repealed by the respondent no.2 vide order as

         contained in Memo No. 35, dated 13.06.2022 and thereafter, no

         policy      regarding       transfer         of   Constables   has   been

         framed/published by the competent authority, the massive

         transfer about 20,000 constables from one district to another is

         wholly unjustified, unsustainable, as also in complete absence of

         any Policy/Rule regarding transfer of constables.

                     Secondly, the Bihar Police Act and/or Bihar Police

         (Amendment) Act, 2022 does not contemplate random transfer

         of constables, which are not at all permissible under the law,

         because there are chances of pick and chose or favouritism.

         Lastly, once the Police Order No. 322 of 2022 was sent to all

         Inspector General of Police / Deputy Inspector General of

         Police vide letter no. 43 dated 21.08.2024 issued under the

         signature of respondent no.3 directing all the Superintendent of

         Police to convene a police meeting in their respective districts

         for inviting the suggestions of the police personnel attending the
 Patna High Court CWJC No.8783 of 2025 dt.11-08-2025
                                           7/19




         police meeting could not be effected and no final policy has

         been framed by the police headquarter regarding transfer of

         police personnel, including the police, the impugned order of

         transfer, qua the petitioners cannot be sustained in law.

                     4. The grounds of challenge, which have been noted

         hereinabove, are said to have been formulated in the factual

         premise noted hereunder. It is urged before this Court that facing

         difficulty, on account of frequent transfer resulting into various

         defects, Police Order No. 315 dated 18.05.2020 in relation to

         Welfare Scheme/Policy regarding transfer of constables in the

         State was brought by the Bihar Police Headquarter. However, it

         could not get the approval of the State Government and

         consequently the Police Order No. 315 dated 18.05.2020 was

         withdrawn by the Police Headquarter and Old Policy on transfer

         of constables remained in force. In the meanwhile, The Bihar

         Police (Amendment) Act, 2022 came into force and Sub-Section

         1 of Section 10 of the Amended Act, 2022, which stipulates that

         the Police Personnel from the rank of Inspector to Constable

         shall remain posted in a District for five years, in a range for

         eight years and in different Units for eight years only. In the

         light of the amending provision, the Police Headquarter issued

         Police Order No. 322 of 2022 by introducing something, which
 Patna High Court CWJC No.8783 of 2025 dt.11-08-2025
                                           8/19




         was not under the Amending Act.

                     5. There was a common grievance of the constables,

         inter alia, for implementation of policy decision contained in

         Police Order No. 315 dated 18.05.2020, besides extending the

         period of District and Range posting and the provisions for

         optional transfer be introduced. Notwithstanding, any decision

         taken with respect to transfer of the constables and/or any Police

         order has issued in public domain after consideration of

         objections being raised by the large number of constables, the

         impugned order of transfer came to be issued effecting

         randomly transfer of more than 19,000 constables from one

         District to another, hence the impugned order of transfer is

         wholly unsustainable in law, as well as on fact, is the contention

         of the learned Advocate for the petitioners.

                     6. Mr. P. K. Shahi, learned Advocate General,

         Government of Bihar dispelling the aforenoted contention has

         submitted that the challenge led by the petitioners is wholly

         misconceived and not tenable. It is urged before this Court that

         the Bihar Police Headquarters (Establishment and Law

         Division) Order cum Memo No. 35/L-2 dated 13.06.2022

         omitted the Police Order No. 315/2020 in view of non-receipt of

         consent of the State Government and it was clearly ordered that
 Patna High Court CWJC No.8783 of 2025 dt.11-08-2025
                                           9/19




         "after its deletion, the previous arrangement will remain" i.e. the

         rule given in the Bihar Police Act, 2007 (Amended in 2022)

         shall prevail. Referring to the Amended provision, Sub-Section

         1 of Section 10 of the Amendment Act, 2022, it is contended

         that in the light of the said provision and the direction contained

         in Memo No. 28/L-2 dated 19.04.2022, the procedure and the

         policy regarding the transfer of officers/personnel of police has

         been determined by Police Order No. 322/2022-cum-Memo No.

         69/L-2 dated 25.08.2022. Clause 4(a) thereof specifically

         provides that the tenure of police officers/ personnel from

         Inspector to Constable level will be done by the committee

         constituted as per the provisions of the Bihar Police

         (Amendment) Act, 2022. The said Amendment Act has

         determined the tenure of five years in a district, eight years in a

         Police range.

                     7. Clause 4(b), further contemplates the manner of

         calculation of the period served in an area specifying that if an

         employee has worked in a Range/Unit for two or more tenures,

         then the period will be calculated by combining all the tenures.

         Similarly, if any employee has worked in a range/unit in

         different categories, as constable, assistant sub-inspector, sub-

         inspector of Police, Police Inspector etc., then the completion of
 Patna High Court CWJC No.8783 of 2025 dt.11-08-2025
                                          10/19




         tenure will be calculated by combining the period spent in all

         the categories. Posting in the Range office will also be counted

         under the respective period. Similarly, the district period will be

         calculated. In the light of the provisions as noted hereinabove, a

         Committee was duly constituted under the chairmanship of

         Additional Director General of Police (Headquarters) for the

         transfer of regular term constable to Police Inspector, who had

         completed their tenure of posting.

                     8. It has further been submitted with all fairness that

         before the transfer notification came to be issued, a decision was

         taken to randomize transfer with the consent of all Range Police

         Officers,     such      as    Inspector      General/Deputy   Inspector

         General/Superintendent of Police. Unanimously consent was

         given by the committee members for random transfer to ensure

         transparency and negate any nepotism.

                     9. Learned Advocate General, Government of Bihar

         has further informed that all these transfers have been hastened

         due to the imminent Bihar Legislative election to be held

         immediately this year.

                     10. While summarizing his submission, Mr. P. K.

         Shahi, learned Advocate General has yielded that law is well

         settled, with regard to transfer of the Government employees,
 Patna High Court CWJC No.8783 of 2025 dt.11-08-2025
                                          11/19




         wherein the Court consistently ruled that order cannot be

         interfered with by the Court unless it is vitiated by the malafide

         or is made in violation of the statutory provisions. It is the

         exigencies of the service and the decision of transfer is to be

         taken by the authorities concerned keeping in view the nature of

         services, its effective utilization and proper administration of the

         Government. Highlighting the principles, reliance has also been

         placed upon a decision of the Hon'ble Supreme Court in the

         case of Union of India and Ors. Vs. S.L. Abbas, reported in,

         AIR 1993 SC 2444 wherein the Court made it clear that while

         ordering the transfer of Government employee, there is no

         doubt, the authority must keep in mind the guidelines issued by

         the Government on the subject and the said guideline however

         do not confer upon the government employee a legally

         enforceable right.

                     11. Having considered the submissions advanced by

         the learned Advocate for the respective parties and after perusal

         of the materials available on record, before parting with the

         case, it would be pertinent to observe that the Police can be

         defined as an organization of the Government to enforce

         law/laws, maintain public peace, order and security, control

         traffic, provide security to the citizens and protect individual's
 Patna High Court CWJC No.8783 of 2025 dt.11-08-2025
                                          12/19




         rights, besides performing may other emergent duties as per the

         Act and the Rules, legislated under the Constitution of India.

         The police plays the foremost role in maintaining peace and

         tranquility, and are recognised for their achievements in various

         fields due to their dedication, determination and disciplined

         maintained by them.

                     12. Transfer of an employee is not only an incident

         inherent in the terms of appointment, but also implicit as an

         essential condition of service in the absence of any specific

         indication to the contrary. No Government can function if the

         Government servant insists that once appointed or posted in a

         particular place or position, he should continue in such place or

         position as long as he desires. A Government servant has no

         vested right to remain posted at a place of his choice nor can he

         insist for the same [Vide State of U.P. Vs. Gobardhan Lal,

         (2004) 11 SCC 402].

                     13. In the case of Gujarat Electricity Board and

         Anr. Vs. Atmaram Sungomal Poshani, reported in, (1989) 2

         SCC 602, the Hon'ble Supreme Court has observed as follows:

                                  "4. Transfer of a government servant
                     appointed to a particular cadre of transferable posts
                     from one place to other is an incident of service. No
                     government         servant       or   employee   of   public
 Patna High Court CWJC No.8783 of 2025 dt.11-08-2025
                                          13/19




                     undertaking has legal right for being posted at any
                     particular place. Transfer from one place to other is
                     generally a condition of service and the employee
                     has no choice in the matter. Transfer from one place
                     to other is necessary in public interest and efficiency
                     in the public administration. Whenever, a public
                     servant is transferred he must comply with the order
                     but if there be any genuine difficulty in proceeding
                     on transfer it is open to him to make representation
                     to the competent authority for stay, modification, or
                     cancellation of the transfer order. If the order of
                     transfer is not stayed, modified or cancelled the
                     concerned public servant must carry out the order of
                     transfer. If he fails to proceed on transfer in
                     compliance to the transfer order, he would expose
                     himself to disciplinary action under the relevant
                     rules, as has happened in the instant case. The
                     respondent lost his service as he refused to comply
                     with the order of his transfer from one place to the
                     other."
                     14. In Union of India and Ors. Vs. S.L. Abbas

         (supra), the Hon'ble Supreme Court has further ruled that the

         guidelines in respect of transfer does not confer upon the

         government employee a legally enforceable right. It would be

         pertinent to encapsulate the relevant part of the decision, which

         reads as under:

                                     "7. Who should be transferred where,
                         is a matter for the appropriate authority to decide.
 Patna High Court CWJC No.8783 of 2025 dt.11-08-2025
                                          14/19




                         Unless the order of transfer is vitiated by mala
                         fides or is made in violation of any statutory
                         provisions, the Court cannot interfere with it.
                         While ordering the transfer, there is no doubt, the
                         authority must keep in mind the guidelines issued
                         by the Government on the subject. Similarly if a
                         person makes any representation with respect to
                         his transfer, the appropriate authority must
                         consider the same having regard to the exigencies
                         of administration. The guidelines say that as far
                         as possible, husband and wife must be posted at
                         the same place. The said guideline however does
                         not confer upon the government employee a
                         legally enforceable right."
                     15. The Hon'ble Supreme Court, time without number

         has reinforced that the scope of judicial review in matters of

         transfer of a Government servant to an equivalent post without

         any adverse consequence on the service or career prospects is

         said to be very limited being confined only to the grounds of

         malafides and violation of any specific provision or guideline

         regulating such transfers amounting to arbitrariness. The series

         of judgments rendered by the Hon'ble Supreme Court time to

         time crystalized and underscored that transfer is a condition of

         service and a Government servant has no vested right to remain

         posted at his/ her choice. The transfer order does not violate

         legal right of a person holding transferable post, if he is
 Patna High Court CWJC No.8783 of 2025 dt.11-08-2025
                                          15/19




         transferred from one place to another in public interest. The

         order of transfer is an administrative order. Thus, the scope of

         judicial review in the matter of transfer is very limited. It has

         been repeatedly cautioned that the Courts should not interfere

         with transfer order which is made in the public interest and for

         administrative reasons, unless an order of transfer is shown to

         be outcome of malafide exercise or stated to be in violation of

         statutory provision prohibiting any such transfer.

                     16. It would be worth relevant to observe here that a

         Policy matter/Policy decision is taken by the Government after

         considering all the points from different angles, while framing

         the policy the Government also takes into consideration the

         administrative efficiency and other incidental matters. The rule

         of the law casts a duty on the administrative functionaries to act

         within the framework of the law, be it law made by the

         legislature, subordinate legislation or executive orders. The

         Government employees are also obliged to follow the

         circulars/memos and instructions issued by the Government.

                     17. Now coming to the case in hand, this Court, prima

         facie, find that apart from the provision for transfer already laid

         down in Rule 775 to 778 of Chapter 24 of the Bihar Police

         Manual, 1978 prescribing the requisite parameters of transfer
 Patna High Court CWJC No.8783 of 2025 dt.11-08-2025
                                          16/19




         policy. The Government of Bihar has notified Bihar Police Act,

         2007, which later on amended under Bihar Police (Amendment)

         Act, 2022 wherein Sub-Section 1 of Section 10 of the earlier

         Police Act, 2007 was amended as follows:

                                 "(10)     Transfers      and      postings   to

                                 subordinate posts.

                                 The posting of police personnel from the
                                 rank of Inspector to Constable to a
                                 particular post shall be made by the District
                                 Superintendent of Police, Head of the Unit
                                 and the Director General of Police within
                                 their jurisdiction. The tenure of police
                                 personnel from Inspector to Constable level
                                 will be 05 years in one district, 08 years in
                                 one Range and 08 years in units in
                                 aggregate. Their transfer from one district
                                 to another within the Range will be done by
                                 a committee, whose chairman will be the
                                 Range      Deputy     Inspector    General   of
                                 Police/Inspector General of Police and the
                                 Superintendent of Police of the respective
                                 districts will be the member. For the
                                 purpose of inter-Range and inter-transfer
                                 between districts and units of police
                                 personnel from Inspector to Constable
                                 Level, the Director General of Police will
                                 be able to constitute committees after the
                                 approval of the State Government."
 Patna High Court CWJC No.8783 of 2025 dt.11-08-2025
                                          17/19




                     18. In the light of the provision prescribed under

         Sub-Section 1 of Section 10 of the Amendment Act, 2022 as

         also the direction contained in Memo No. 28/L-2 dated

         19.04.2022

, a procedure and policy regarding transfer of Officers/personnel of Bihar Police has been determined through Police Order No. 322/2022 dated 25.08.2022. Clause 4(a) of the aforenoted letter, which has been taken note of earlier clearly prescribes that there shall be a committee, who shall regulate and take decision with regard to the tenure of police officers/ personnel from Inspector to Constable level; based upon which transfer of regular term constable to Police Inspector shall be effected.

19. The facts have been brought on record that in the light of the Amended Act and the Police Order referred hereinabove, a Committee was constituted under the Chairmanship of Additional Director General of Police (Headquarters) for the transfer of regular term constable to Police Inspector, who had completed their tenure of posting and consequently in the meeting held on 28.04.2025, the constables who have completed their tenure, the transfer order has been issued under Memo No. 190/P-3 dated 05.05.2025. It would be pertinent to note here that this Court has also been Patna High Court CWJC No.8783 of 2025 dt.11-08-2025 18/19 apprised that the aforesaid decision has been taken in tune with the guidelines of the Election Commission of India in the context of imminent schedule of State Legislature Election.

20. Before summing up, it would be relevant to notice and further clarify that the petitioners before this Court are the members of the disciplined force and are expected to obey the order of their transfer; however, if any one of them have some personal problem or the transfer order(s) have been passed in his/her particular case, against the transfer policy, it is open to him/her to move a representation to the appropriate authority for redressal of his/her grievance. In case, it is found that he/she has some personal problem, the authority ought to consider his/her grievance and pass appropriate order and shall make an endeavour to address the same.

21. In view of the discussions made hereinabove, as also in the realm of settled position of law, the grounds of challenge as raised by the learned Advocate for the petitioners does not find any merit consideration, as the Special Order of Transfer has been passed in the tune with the statutory prescriptions and the Rules of the Police Manual. The petitioners failed to make out any case of interference in the transfer order.

Patna High Court CWJC No.8783 of 2025 dt.11-08-2025 19/19

22. Accordingly, the writ petition is hereby dismissed. The parties shall bear their own costs.

(Harish Kumar, J) uday/-

AFR/NAFR                NAFR
CAV DATE                NA
Uploading Date          13.08.2025
Transmission Date       NA