Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 0, Cited by 5]

Supreme Court of India

Niranjan Prasad Sinha & Anr vs U.O.I. & Ors on 9 May, 2001

Equivalent citations: AIR 2001 SUPREME COURT 2269, 2001 (5) SCC 564, 2001 AIR SCW 2016, 2001 LAB. I. C. 1799, (2002) 1 JCR 420 (SC), 2001 (3) SERVLJ 190 SC, 2001 (1) JT (SUPP) 362, 2001 (4) SCALE 51, 2001 (3) LRI 40, 2001 (6) SRJ 349, (2001) 3 SERVLJ 190, (2001) 2 BLJ 595, 2001 SCC (L&S) 877, (2001) 3 LAB LN 736, (2001) 3 PAT LJR 180, (2001) 2 SCT 1055, (2001) 4 SCJ 152, (2001) 4 SERVLR 282, (2001) 4 SUPREME 72, (2001) 4 SCALE 51

Author: S.N. Phukan

Bench: S.N. Phukan

           CASE NO.:
Appeal (civil) 10912  of  1996



PETITIONER:
NIRANJAN PRASAD SINHA & ANR.

	Vs.

RESPONDENT:
U.O.I. & ORS.

DATE OF JUDGMENT:	09/05/2001

BENCH:
G.B. Pattanaik & S.N. Phukan




JUDGMENT:

PHUKAN, J.

L...I...T.......T.......T.......T.......T.......T.......T..J In this appeal the two appellants have assailed the order dated 26.05.1995 passed by the Central Administrative Tribunal, Patna. The Tribunal rejected the prayer of the appellants for quashing the seniority list issued by the Senior Divisional Personnel Officer (Danapur Division) Danapur, Patna.

Initially the appellants were appointed as Cleaners in Eastern Railway (Danapur Division) Danapur and thereafter promoted to post of Fireman Grade C. On 11.10.1985 they were promoted to the post of Fireman Grade B. The Railway Administration decided to restructure the posts of Fireman and accordingly on 25.06.1985, the Railway Board issued a circular and as a result of such restructuring the appellants became Fireman Grade A with effect from 1.1.1986. This restructuring was done as a sequel to the report of the Pay Revision Commission. After the appellants were so posted as Fireman Grade A, the respondents held written examinations on different dates. On the basis of the results of the said examinations, 31 persons were promoted from Grade B to Grade A on 6.8.1985 and thereafter 23 and 31 more persons were so promoted on 7.2.1986 and on 8.7.1986. The appellants have alleged that as they were promoted as Fireman Grade A prior to the promotions of the above persons after written examination, the promotees could not have been shown senior to the appellants in the seniority list as has been done by the impugned list. It is not disputed that all along the appellants were senior to the promotees in all Grades and in fact in the earlier seniority list for Fireman Grade A, the appellants were shown senior to the above promotees. However, this seniority list was changed by the impugned seniority list by placing the appellants below the promotees which was challenged before the Tribunal. The Tribunal upheld the impugned seniority list. Hence, the present appeal.

The stand of the respondent was that by the circular of the Railway Board dated 25.06.1985 for restructuring of the above posts, the Board only conveyed a general decision but keeping in view fast technological changes, the respondents in order to find out more efficient persons for promotion conducted written examinations on the basis of the earlier circular of the Railway Board dated 17.12.1982 and as the promotees qualified through written test, they were placed senior to the appellants.

The learned senior counsel appearing for the appellants, Mr. Mishra has contended that in view of Clause 5 of the circular of the Railway Board dated 26.05.1985, as the next higher post for promotion of the appellants was Fireman Grade A, they were entitled to be promoted to that grade only on scrutiny of service records without holding any written and/or viva-voce test and therefore they were legally promoted. It has been urged that the promotees who were promoted subsequently, though selected through written tests, could not have been placed above the appellants in the seniority list. In reply Mr. Kaushik, learned counsel for the respondent has urged that as the promotees were selected after written tests in terms of the circular of the Railway Board dated 17.12.1982 and being found efficient they were rightly shown senior to the appellants.

The relevant Clause 5.1 of the circular of the Railway Board dated 25.06.1985 is quoted below:

5.1 - ..However, for the purpose of implementation of these order if an individual railway servant becomes due for promotion to only one grade above the grade of the post held by him is classified as a Selection Post, the existing selection procedure will stand modified in such a case to the extent that the selection will be based only on scrutiny of service records without holding any written and/or viva-voce test. Under this procedure, the categorisation Outstanding will not exist.

(emphasis ours) We have perused the circular and in view of the clear language of Clause 5.1, the contention put forward on behalf of the respondents is not sustainable. By the above circular, the Board has taken a positive decision that an employee due for promotion to only one grade above the grade of the post held by him, promotion would be only on the basis of scrutiny of service records and without holding any test.

There is no dispute that Fireman Grade A is one grade above the post of Fireman Grade B, therefore, in terms of the above clause the appellants were entitled to be promoted to the post of Grade A only on scrutiny of their service records and it was so done by the respondents as they promoted the appellants to the post of Fireman Grade A on 1.1.1986, the date on which restructuring was done as per the above circular. We are, therefore, of the view that the promotion of the appellants was legal and proper.

It is well settled that in absence of any rule, seniority in a particular Grade has to be determined on the basis of length of continuous service in that Grade. The appellants were legally promoted Fireman Grade A whereas the promotees were promoted subsequently. It is an admitted position that appellants were senior to the promotees in all the grades of posts of Fireman. No rules have been placed before us to show that persons promoted on the basis of written test would get seniority over the persons promoted under Clause 5.1. We, therefore, hold that the impugned seniority list where the appellants were shown junior to the promotees is contrary to the legal position and accordingly it is quashed.

We find merit in the present appeal and it is allowed with the direction to the respondents to draw up a fresh seniority list placing the appellants above the promotees in the post of Fireman Grade A. The revised seniority list shall be published within a period of 3 months. Considering the facts and circumstances of the case we direct the parties to bear their own cost of this appeal.