Supreme Court of India
State Of Maharashtra vs Jagannath Achyut Karandikar on 8 March, 1989
Equivalent citations: 1989 AIR 1133, 1989 SCR (1) 947, AIR 1989 SUPREME COURT 1133, 1989 LAB. I. C. 1237, (1989) 1 JT 520 (SC), 1989 SCC (SUPP) 1 393, (1990) 1 SERVLJ 146, 1989 SCC (L&S) 417, (1989) 1 CURLR 678, (1989) 1 LAB LN 557, (1989) 58 FACLR 635, (1989) 1 LABLJ 441
Author: K.J. Shetty
Bench: K.J. Shetty, K.N. Singh
PETITIONER:
STATE OF MAHARASHTRA
Vs.
RESPONDENT:
JAGANNATH ACHYUT KARANDIKAR
DATE OF JUDGMENT08/03/1989
BENCH:
SHETTY, K.J. (J)
BENCH:
SHETTY, K.J. (J)
SINGH, K.N. (J)
CITATION:
1989 AIR 1133 1989 SCR (1) 947
1989 SCC Supl. (1) 393 JT 1989 (1) 520
1989 SCALE (1)566
ACT:
Maharashtra State Subordinate Secretariat Service Rules
1951, 1955 and 1962--Rules I to 5--Departmental Examination,
passing of--Condition precedent for promotion to cadre of
Superintendents "late passing" of examination--Whether
affects position in Seniority List-Whether Government has to
make specific order relaxing condition for passing examina-
tion--Circular dated Jan. 15, 1962--Effect
of--Vis-a-Vis--Statutory Rules.
HEADNOTE:
Respondents 1 to 8 are Assistant Secretaries/Section
Officers/ Superintendents who are working in different
departments of the State of Maharashtra. Under the Rules
governing their Service conditions the Govt. had prescribed
Departmental Examination for promotion to the cadre of
Superintendents; the passing of the examination was a condi-
tion precedent for the officials for being promoted as
superintendents. The Examination in question was required to
be conducted every year and the officials were required to
pass the same within the stipulated period; and the offi-
cials who were not able to pass the said examination within
the prescribed period were to lose their Seniority, but they
were permitted to take the examination in any number of
chances after the expiry of the stipulated period and they
were to be promoted only when they qualify themselves. The
Govt. as required under the Rules, could not hold the exami-
nation every year particularly in the years 1968, 1969 &
1970. The Govt. neither extended the period within which the
officials were required to pass the examination nor promoted
the seniors in the cadre of Superintendents subject to their
passing the examination and instead thereof the juniors in
the cadre who had qualified in the examination were promoted
to the cadre of Superintendents. The seniors in the cadre
were promoted only when they qualified the examination i.e.
later in point of time.
The Govt. issued a revised Seniority List relating to
the cadre of Superintendents. In the said List the Respond-
ents herein were shown juniors to those persons who had not
only qualified the Dept. Examination later in point of time
but also promoted after them. Being aggrieved, the Respond-
ents herein challenged the validity of the revi-
948
sion of the Seniority List as also the validity of the Rules
being violative of Art. 14 & 16 of the Constitution by
filing a Writ Petition in the Bombay High Court.
The High Court allowed the Writ Petn. and issued the
following two directives to the State Govt.
(1) To recast the Revised/Final Seniority List dated
20.12.1982 vis-a-vis the persons shown in the Category of
"Late Passing" after considering the objections of the Writ
Petitioners and Ors. and assign them seniority strictly in
accordance with Rule 2 and the other Government Orders
referred to in paragraph 96 of the Judgment, and
(2) The Seniority in the Superintendent's Cadre so fixed
should also be considered as seniority for further promo-
tions.
Being dissatisfied with the said order of the High
Court, the State of Maharashtra filed appeals in this Court
after obtaining Special Leave.
Allowing the appeals this Court,
HELD: Under the 1951 Rules, the candidate could appear
for the examination after two years of his entering into the
cadre. He had three chances and he must pass within six
years of his joining Service. Under the 1962 Rules a candi-
date was allowed to take the examination only after complet-
ing five years service in the cadre. He had three chances
for taking the examination and that must be availed of
within four years. That means he must pass the examination
within 9 years' service. Under both the Rules, the Govt was
required to hold the examination every year, but no examina-
tion was held in 1968, 1969 and 1970. [953F-G]
Those recruited in 1961 are deprived of two chances in 1968
JUDGMENT:
three chances in 1968, 1969 & 1970 and those of the year 1963 have lost two chances in 1969 & 1970. The last batch to lose one chance in 1970 is of the year 1964. [953H; 954A] Under the 1955 Rules, the Government preserved power to dispense with or relax the requirements of any rule regulat- ing "the conditions of service of Government servants; or of any class thereof". [954B] 949 There is no restriction as to the exercise of the power or discretion.[954C] The Circular dated January 15, 1962 is an executive instruction whereas the 1955 Rules are statutory since framed under the proviso to Art. 309 of the Constitution. The Government could not have restricted the operation of the Statutory Rules by issuing the executive instruction. The executive instruction may supplement but cannot supplant the statutory rules. [954D-E] Rule 2 of the 1962 Rules no doubt states that a candi- date who does not pass the examination at the end of 9 years service will lose his seniority. But this rule cannot be read in isolation. [955D] If examination is not held every year. The rule cannot operate to the prejudice of a person who has not exhausted all his chances. The person who has not exhausted the avail- able chances to appear in the examination cannot he denied of his seniority. It would be unjust, unreasonable and arbitrary to penalise a person for the default of the Gov- ernment to hold the examination every year. That does not also appear to be the intent or purpose of the 1962 Rules. [955E-F] The Govt. instead of promoting such persons in their turn made them to wait till they passed the examination. They are the persons failing into the category of "Late Passing". To remove the hardship caused to them the Govt. wisely restored their legitimate seniority in the promotion- al cadre. There is nothing improper or illegal in this action and indeed, it is in harmony with the object of 1962 Rules. [955G-H] The Court need not have to reflect upon the Rules of interpretation since they are well settled. They are now like the habits of driving which have become ingrained. They come for assistance by instinct. The different rules have to be used meticulously to give effect to the scheme as the clutch, brake and accelerator are used for smooth driving. These rules are to be harmoniously construed. One should not concentrate too much on one rule and pay too little atten- tion on the other, for that would lead astray and result in hardship, such construction should be avoided. [955C-D] & CIVIL APPELLATE JURISDICTION: Civil Appeal No. 30373038 of 1984 From the Judgment and Order dated 12.12. 1983 of the Bombay 950 High Court in W.P. No. 1189 of 1980.
S.K. Dholakia, A.S. Bhasme and A.M. Khanwilkar for the Appellant.
N.B. Shetya, S.B. Bhasme, S. Ramachandran, R. Ramachan- dran, Maknand Adkar and Mrs. M. Karanjawala for the Respond- ents.
The Judgment of the Court was delivered by K. JAGANNATHA SHETTY, J. These two appeals by special leave are by the State of Maharashtra. They are directed against the judgment of the High Court of Bombay dated 12th January, 1983 by which the High Court issued the following two directives to the State Government:
"(1) To recast the Revised/Final Sen-
iority List dated 20.12. 1982 vis-a-vis the persons shown in the category of 'Late Pass- ing' and assign them seniority strictly in accordance with Rule 2 and the other Govern- ment orders referred to in Paragraph 96 of the judgment; and (2) The seniority in the Superintend-
ent's cadre so fixed should also be considered as seniority for further promotions."
The background to these directives is, in outline, this:
Respondents 1 to 8 are Assistant Secretaries/Section Officers/ Superintendents in different departments of the Government of Maharashtra. The State Government prescribed departmental examinations as a condition precedent for promotion to the cadre of Superintendents. The examination was required to be conducted every year, and the officials have to pass within the stipulated period. Those who could not pass within the time frame would lose their seniority but they will be promoted as and when they qualify them- selves. The Government for some reason or the other could not hold the examinations every year. Particularly in 1968, 1969 & 1970, the Government did not hold the examinations. The Government, however, did not pass any order extending the period prescribed for passing the examinations, nor promoted the seniors subject to their passing the examina- tion. The juniors who qualified themselves were promoted overlooking the case of seniors and seniors were only pro- moted upon their passing the examination. In the cadre of Superinten-951
dents, however, the Government revised the seniority list so as to reflect the rankings in the lower cadre irrespective of the date of promotion. The validity of the revision of seniority was challenged before the High Court. The High Court conceded the power to the Government to relax the rules relating to passing of the examination in case of hardship, but refused to recognise the power of the Govern- ment to give seniority to those who could not pass the examination within the time schedule. The High Court was of opinion that without specific orders of the Government relaxing the conditions of the rules, the persons could not be given seniority for 'Late Passing'. There are also other reasons given by the High Court which we will presently consider. But before that, it is important that we should have a chronology of the relevant rules and resolutions of the Government. It is as follows:
On 22nd August, 1951, the Government made a resolution prescribing departmental examination for the members of the Upper Division of the Subordinate Secretariat Service, and further directing that only those persons who pass the examination should be promoted as Superintendents. The accompanying rules (The 1951 Rules) thereunder provided the procedure for passing the examination as well as the conse- quences of failure to pass the examination. On 24th August, 1955, the Government framed rules (The 1955 Rules) under the proviso to Article 309 of the Constitution specifically providing power to dispense with, or relax, the requirements of the operation of any rule regulating the conditions of service of Government servants; or of any class thereof if it causes undue hardships in any particular case. On 15th January, 1962, the Government issued a circular purporting to restrict the scope of the rule permitting relaxation only in respect of travelling allowance rules, leave rules, etc. The circular also clarified that the 1955 Rules could not be invoked for conferring benefit on an individual by relaxing the conditions relating to recruitment, promotion, grant of extension of service or re-employment. On 28th December, 1961, the Government made the revised rules in supersession of the 1951 Rules. They were brought into force with effect from 1st January, 1962 (the 1962 Rules). They were made appl-
icable to all persons recruited to the Upper Division of the Subordinate Secretariate Service on or after that date and also to those who have been in service prior to 1st Jan- uary, 1962 unless they had already passed the examination under the 1951 Rules. The rules 1 to 5 are as follows:
"1. Every member of the Upper Divi-
sion of the Subordinate Secretariat Service will be required to pass within 952 nine years from the date of his entry in the Upper Division, a departmental examination for promotion to the posts of Superintendents according to the prescribed syllabus. For being eligible to appear for the examination a candidate must have passed the Post-Recruit- ment Training Examination for Junior Assistant and must have also completed not less than five years' continuous service in the Upper Division.
(2) Subject to Rule 1, a candidate will be allowed to appear for the examination in three chances which must be availed of within a period of four years. This period of 4 years will not be extended for any reasons irrespective of the fact whether a candidate has availed himself of 3 chances or not during the period. Similarly no candidate will be allowed to take during this period more than 3 chances. A candidate who does not pass the examination at the end of 9 years service in the Upper Division, will lose his seniority to all those candidates who pass the examination before he passes it.
(3) No persons shall be appointed to the post of Superintendent unless he has passed the Superintendents' Examination. Provided that this rule shall not apply to short term vacancies not exceeding two months. (4) Subject to the condition of loss of seniority laid down in rule 2, a candidate will be allowed to take the examina- tion in any number of chances after the com- pletion of 9 years' service.
(5) The examination will be held once a year.
XXX XXX XXX XXX "
On December 28, 1970, proviso to above rule 3 has been added. The said proviso reads:
"Provided that if the Superintendent's Examination is not held in any year, a person who has completed 9 years service and who has not exhausted all the permissible chances, may be promoted to the post of Superintendent, provided further that he is otherwise suitable for promo tion, subject to the clear condition that he will have to pass 953 the examination at the earliest opportunity whenever it is held."
"It is further clarified that promo-
tions to the posts of Superintendents should, in view of the above amendments, be given only after ensuring that there are no persons who have passed the Superintendents Examination earlier for being promoted to the posts of Superintendents."
We may incidentally refer to the subsequent rules made by the Government, although it is not applicable to the present case. On June 6, 1977, the Government framed the rules called "The Maharashtra Government Subordinate Service Rules, 1977". Rule 7 of the rules provides that if, for any reason, the examination is not held in any particular year, that year shall be excluded in computing the period speci- fied under the rules. This is, indeed, the true reflection of the underlying concept of purpose of the earlier rules. Against this backdrop, we may now consider whether the Government was justified in re-arranging the seniority by giving benefit to persons in the category of "Late Passing". We are not concerned herein about the seniority of persons in whose favour the Government has made individual orders extending the period for passing the examination. We will consider such cases a little later. For the present, we may examine the rights of those "Late Passing" where the Government has not made any specific order relaxing the conditions for passing the examination. Under the 195 1 Rules, the candidate could appear for the examination after two years of his entering into the cadre. He has three chances and he must pass within 6 years of his joining service. Under the 1962 Rules the scheme provided was slightly different. Under that scheme, candidate was allowed to take the examination only after completing five years service in the cadre. He had three chances for taking the examination and that must be availed of within four years. That means he must pass the examination within the 9 years' service. Under both the Rules, the Government was required to hold the examination every year, but no examination was held in 1968, 1969 & 1970. This is not in dispute. For a proper appreciation of the question raised, we must first try to understand the hardship resulted by not holding the examination in 1968, 1969 & 1970. It is as follows: The candidates recruited in 1960 have lost one chance in 1968. Those recruited in 1961 are deprived of two chances in 1968 and 1969. The candidates recruited in 1962 are 954 denied of three chances in 1968, 1969 & 1970 and those of the year 1963 have lost two chances in 1969-and 1970. The last batch to lose one chance in 1970 is of the year 1964. The aforesaid Rules expressly provided power to the Government to grant more chances for passing the examination in any individual case or in class of cases. Under the 1955 Rules, the Government preserved power to dispense with, or relax the requirements of any rule regulating "the condi- tions of service of government servants; or of any class thereof". In the exercise of this power, the Government could dispense or relax the operation of any rule, if it causes undue hardships in any particular case. It is need- less to state that this power includes the power to relax the conditions prescribed for promotion since promotion is a condition of service. There is no restriction as to the exercise of the power or discretion. The High Court, howev- er, has observed that the scope of this power has been constrained by the circular dated 15th January, 1962. The circular states that the 1955 Rules permitting relaxation cannot be utilised to relax the rules which regulate condi- tions of service. It further states that the scope of the Rules should be limited only to matters relating to travel- ling allowance, leave, etc. But this appears to be an exer- cise in vain. The circular is an executive instruction whereas the 1955 Rules are statutory since framed under the proviso to Article 309 of the Constitution. The Government could not have restricted the operation of the statutory rules by issuing the executive instruction. The executive instruction may supplement but not supplant the statutory rules. The High Court was in error in ignoring this well accepted principle.
When we turn to the 1962 Rules with the amendments made in 1970, it becomes more clear about the power of the Gov- ernment to relax the conditions for passing the examination. The proviso dated 28th December, 1970 to rule 3 specifically provides that if the examination is not held in any year, a person Could be promoted to the cadre of Superintendent if he has completed nine years' service. The only condition is that he should not have exhausted all the permissible chances. The promotion, made should be subject to the condi- tion that he will have to pass the examination at the earli- est opportunity whenever it is held. The benefit of this proviso was evidently not extended to any of the persons falling into the category of "Late Passing". Counsel for the contesting respondents however, urged that the proviso does not entitle the candidate to get his legitimate seniority if 955 he does not pass the examination at the end of nine years' service. He depended upon rule 2 of the 1962 Rules which states that the candidate who does not pass the examination within 9 years' service will lose his seniority to all those candidates who pass the examination earlier. He also argued that the proviso is only to rule 3 and not to rule 2 and the Government has no power to restore the seniority of a person who has lost it by the operation of rule 2.
This is a question of construction of the rules which form part of the scheme prescribing a condition for promo- tion. We do not have to reflect upon the rules of interpre- tation since they are well settled. They are now like the habits of driving which have become ingrained. They come to our assistance by instinct. We are to use the different rules meticulously to give effect to the scheme as we use the clutch, brake and accelerator for smooth driving. These rules are to be harmoniously construed. We should not con- centrate too much on one rule and pay too little attention on the other. That would lead us astray and result in hard- ship. We must avoid such construction. Rule 2 of the 1962 Rules no doubt states that a candidate who does not pass the examination at the end of nine years' service will lose his seniority. But this rule cannot be read in isolation as the High Court did. It has to be read along with the other rules since it is a part of the scheme provided for promotion. Rule 5 requires the Government to hold the examination every year. This rule is the basis of the entire scheme and the effect of other rules depends upon holding the examination. If examination is not held in any year, the rule 2 cannot operate to the prejudice of a person who has not exhausted all his chances. The person who has not exhausted the avail- able chances to appear in the examination cannot be denied of his seniority. It would be unjust, unreasonable and arbitrary to penalise a person for the default of the Gov- ernment to hold the examination every year. That does not also appear to be the intent or purpose of the 1962 Rules. If the examination is not held in any year, the person who has not exhausted all the permissible chances has a right to have his case considered for promotion even if he has completed 9 years' service. The Government instead of promoting such persons in their turn made them to wait till they passed the examination. They are the persons falling into the category of "Late Passing". To remove the hardship caused to them the Government wisely restored their legiti- mate seniority in the promotional cadre. There is, in our opinion, nothing improper or illegal in this action and indeed, it is in harmony with the object of the 1962 Rules.
956This takes us to the question whether the Government was justified in individual cases to relax the period for pass- ing the examination. It is said that the number of persons failing into this category are not more than five. In the rejoinder filed on behalf of the Government, it is stated that the Government made some orders extending the period for individuals to pass the examination on administrative grounds or on some genuine hardships. It is also stated that such orders were made upon recommendations by the respective departments and those persons passed the examination within the period extended. There is no reason to doubt the cor- rectness of these statements made in the rejoinder. The power to relax the conditions of the rules to avoid undue hardship in any case or class of cases cannot now be gain- said. It would be, therefore, futile for the respondents to make any grievance.
In the result and for the reasons stated, we allow these appeals and in reversal of the judgment of the High Court, we dismiss the writ petitions filed by the contesting re- spondents. In the circumstances of the case, however, we make no order as to costs.
Y.L. Appeals
allowed.
957