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 20, Cited by 17]

Supreme Court of India

Sri K. Prasad & Ors vs Union Of India & Ors on 10 December, 1987

Equivalent citations: 1988 AIR 535, 1988 SCR (2) 285, AIR 1988 SUPREME COURT 535, 1987 5 JT 731, (1987) 4 JT 731 (SC), 1988 (19) REPORTS 149, (1989) 1 LAB LN 575, 1988 SCC (SUPP) 269, 1988 SCC (L&S) 710, (1988) 1 LABLJ 485, (1988) 1 SERVLR 549, (1988) 7 ATC 632

Author: Misra Rangnath

Bench: Misra Rangnath

           PETITIONER:
SRI K. PRASAD & ORS.

	Vs.

RESPONDENT:
UNION OF INDIA & ORS.

DATE OF JUDGMENT10/12/1987

BENCH:
RANGNATHAN, S.
BENCH:
RANGNATHAN, S.
MISRA RANGNATH

CITATION:
 1988 AIR  535		  1988 SCR  (2) 285
 1988 SCC  Supl.  269	  1987 SCALE  (2)1343


ACT:
     Service matter-Seni(Jrity	dispute	 raised	 by  initial
recruits and  direct recruits  of the  Indian Forest Service
(I.F.S.) from  the States  of Maharashtra,  Uttar Pradesh  &
Orissa.



HEADNOTE:
%
     Controversies relating to the seniority of the officers
in the	Indian Forest  Service (I.F.S.,	 for short)  in this
batch of  cases from  the States  of Maharashtra, orissa and
Uttar Pradesh,	arose as  asequal to three decisions of this
Court in  regard to  the constitution  of the  Indian Forest
Service, in  Kraipak v.	 Union of  India, AIR  1970 SC	150;
Parvez Qadir  v. Union	of India, [1972] 2 SCR 432 and Union
of India  v. Chothia,  [1978] 3	 SCR 652.  The Court  had to
consider in  these cases  the questions	 arising out  of the
selections made	 by the	 Special Selection Boards (S.S. Bs.)
in place  of the  selections set  aside by  the Kraipak case
above  mentioned,   and	 was   concerned  with	the  initial
recruitment under  section 4(1)	 of the I.F.S. (Recruitment)
Rules, 1966.
     The first	selections by way of initial recruitments to
the State  cadres were	made sometime  in 1966 and 1967. The
Kraipak decision  came in 1969. In the meanwhile, in many of
the States, the first selection had been made followed up by
subsequent  recruitments   largely  made  on  the  basis  of
competitive  examination   under   rule	  4(2)(a)   of	 the
Recruitment Rules  and a  few also,  by promotion under rule
4(2)(b). As  a result  of the  second (and third) selections
made by	 the S.S.B.,  a number of officers in the respective
State Forest  Service (S.F.S.) had been given appointment in
the IFS	 with effect  from October 1, 1966, under rule 4(3A)
and were  placed in a position of higher seniority vis-a-vis
the recruits-direct  recruits-under rule  4(2).	 The  direct
recruits were dissatisfied with this.
     In the  case of  Uttar Pradesh,  nine petitioners moved
the  High  Court  for  relief,	out  of	 whom,	eight-direct
recruits of  1968 and  1969 confirmed  between 1969 and 1972
came up	 in appeal to this Court. In this State, the initial
recruitment was	 made in  1966-67 of  85 officers, 58 to the
posts in  the senior  time scale  and 27 to the posts in the
junior time  scale. Subsequently,  six persons were promoted
under rule 4(2)(b) and
286
nine persons  were  recruited  under  rule  4(2)(a)  of	 the
Recruitment  Rules.  the  initial  recruitment	having	been
declared bad,  a fresh	S.S.B. was  appointed  and,  on	 its
recommendations, 104  persons were appointed to the service,
60 to  senior scale  posts and	44 to  junior  scale  posts.
Again, in  1976, six  more persons  were added	and thus 110
persons were  taken in	by way	of  initial  recruitment  as
against 85  persons taken in the first selection. The direct
recruits were  aggrieved by these selections. Their case was
rejected by the High Court.
     In the  case of  Maharashtra, the	first selection	 was
made on	 2.2.1967 of  57 officers,  36 for  the senior	time
scale and  21 for the junior time scale. This was set aside.
On July 13, 1971, at the second selection, 116 officers were
found eligible	but only  66 were  considered  suitable	 for
appointment. 39	 out of	 51  eligible  officers	 were  found
suitable for  the senior  scale, of  whom, 35 were appointed
immediately and	 four, later. For junior scale 27 were found
suitable, out  of whom 23 were appointed initially and four,
later. All  these 66  appointments were	 made w.e.f.  t. tO.
1966. Some  persons, who had joined the State Forest Service
in 1962 and had put in 4 years' service as on 1.10.1966, and
were thus eligible for consideration for junior scale posts,
filed a writ petition in the High Court. Their grievance was
that the  government had not considered all the officers who
were eligible for the junior posts, as should have been done
as laid	 down in  the Chothia  case aforementioned. The High
Court allowed  the writ	 petitions. Some of the respondents,
comprising persons,  who had  been directly  recruited under
rule 4(2)  between 1968	 and 1970,  appealed to	 this  Court
against the decision of the High Court.
     In the  case of  Orissa, eight persons moved this Court
by Writ	 Petitions. They  had joined the orissa State Forest
Service as  on 1.4.1962. After two years' training, they had
been  appointed	  Assistant  Conservators   of	Forests	  on
1.4.1964. By  1.4.1966,	 they  had  four  years'  continuous
service in  the State  Cadre. They  had become	eligible for
selection to junior scale posts in the l.F.S. Two selections
were made  by way  of initial  recruitment, once in January,
1967, when 41 officers were selected, and, then, in 1972, 42
out of	82 eligible  officers were selected. The petitioners
were taken  into the  I.F.S. under rule 4(2)(b) between 1975
and 1977.  The petitioners'  contention was that their names
were not  considered at all either at the first selection or
at the	second selection,  and the  selections were  made by
considering eligible officers in the order of seniority only
to recruit 41 or 42 persons. The government did not consider
all the	 82 eligible  officers and  select 34  out  of	them
arranged in  the order	of preference, and this vitiated the
selection, as
287
held in the Chothia case afore-mentioned.
     Dismissing	 the   appeals	from  U.P.  and	 Maharashtra
subject	 to   observations  and	 allowing  the	Orissa	writ
petitions, and directing the Special Selection Board to redo
the selections	in the	light of the principles set out, the
Court,
^
     HELD:  The	  initial  recruitment	regulations  clearly
envisage that  the Special  Selection Board  should consider
the cases  of all  the officers	 in the State Forest Service
who fulfil  the conditions  of eligibility  and judge  their
suitability for	 appointment to	 posts in  the	service	 and
prepare a  list of such officers in the order of preference.
This selection	was done  by a	Board, the  constitution  of
which was  found to  be vitiated. The logical consequence of
this would be that the process of selection had to be redone
by a  validly appointed	 S.S.B., before	 which the  range of
selection  was	the  same  as  was,  or	 should	 have  been,
considered by  the initial S.S.B. i.e. Out of those officers
in the	S.F.S. who  were eligible  as on  1.10.66.  However,
there had  been some  changes subsequent  to 1.10.66  in the
C.R.S. Of some of the officers pertaining to the period upto
1. 10.66,  consequent on  the representations for expunction
or modification	 of the	 adverse remarks,  and nobody  could
validly object	to these persons also being considered since
the case  of an	 officers who has the adverse remark against
him struck  off or  modified, is  on the  footing as if such
adverse remark had not been there at all, or had been in the
modified form  from  the  beginning.  The  decision  in	 the
Kraipak case  necessitated a  complete review  of the  first
selection. The	subsequent selection  Boards  could  not  be
compelled   to	 restrict   their   adjudication   regarding
suitability to the same number of persons as the first Board
had selected,  so long as the same list of eligible officers
and their  records as on 1.10.1966 were considered. [309D-H;
310C-D]
     The first proviso to rule 4(2) of the cadre Rules, only
outlines the general principle that whoever has the power to
do a  particular thing,	 has also  the power  to exercise it
from time to time, if needed. The Central Government has the
power to alter the strength and composition of the cadres at
any time.  However, if	the terms  of the relevant rules are
scruitinized,  it   will  be  seen  that  the  strength	 and
composition  of	  the  cadres	have  to  be  determined  by
regulations which  have to be made by the Central Government
in consultation	 with the  State Government.  If the initial
composition can	 be only  drawn up  in consultation with the
State  Government   and	 by  Regulations,  it  will  not  be
permissible for	 the Central  Government to  modify or alter
the same  save in  the same  manner. It	 is not	 possible to
accept the contention of
288
the initial  recruits that the mere appointment of an excess
number	of  officers  should  be  treated  as  an  automatic
expansion of  the cadre strength and composition in exercise
of the power available under rule 4(1). [312D-E; 313A-B]
     These cases  are concerned	 with a	 set of	 Regulations
whose whole purpose is to fix the cadre strength. It is also
a provision  in regard	to an All-lndia Service in regard to
the constitution  of which  both the  Central Government and
the State  Governments have  a say. The cadre strength could
not be	varied without amending the Regulations and schedule
or without.  lt consulting  the State  Government concerned.
[313H;314A]
      The  Cadre Regulations,  read with  the  Cadre  Rules,
leave no doubt that the strength and composition referred to
or prescribed  therein, are  of	 the  entire  cadre  of	 the
service in the State concerned and are not restricted to the
recruitments made  after the  initial recruitment. The total
authorised strength  referred to  is  the  total  number  of
officers, who,	at any	point of  time, can man the posts in
the cadre.  It could  not have	been the  intention that the
cadre should  consist of  an indefinite	 number	 of  persons
recruited by  the S.S.B. from the S.F.S. supplemented by the
number of  officers referred  to  as  the  total  authorised
strength. There	 is no	difficulty in holding that the total
strength of  the cadre	is to  be counted  by including	 the
initial recruits and that all the eligible officers adjudged
suitable cannot be recruited to the service in excess of the
total authorised strength. [314E-F; 316B]
     The critical and difficult question in these appeals is
not that  appointments by  way of  initial recruitment	were
made in excess of the total authorised strength but that the
government has	failed to  keep	 in  mind  the	restrictions
placed on  the number  of senior  and junior  posts in	each
cadre  while  making  appointments.  The  grievance  of	 the
appellants is  that more recruitments have been made against
the junior  posts than	is permissible	under the respective
schedule. [316C-E]
     The initial  recruits are	right in contending that the
Cadre  Regulations   do	 not   lay  down   any	 water-tight
classification of  junior and  senior posts  in	 the  manner
contended for  by the  direct recruits.	 It is true that the
Cadre Regulations make a reference to seniors
 and  junior posts,  but this  is  not	intended  to  be  an
essential element in the composition of the cadre. The Cadre
Rules do  not indicate,	 in respect  of some  posts, whether
they are  to be	 considered as	junior or  senior, and	they
contain no  definition of  the words  'senior' and  'junior'
posts. It  cannot be  postulated that  the entrants  to	 the
service will first enter on a junior
289
scale post  and work  their way	 upward. All  the rules show
that an officer, being in the junior or senior time scale or
on a  junior post  or  senior  post,  depends  upon  various
eventualities, and  it is not possible to pin down any posts
as senior  or junior  or any  officer as  on one  of the two
time-scales. The Court agreed with the initial recruits that
the reference to junior and senior posts in the cadre should
not be	considered to  be so rigid-or integral a part of the
cadre  composition   as	 to   affect  the  validity  of	 the
appointments made  m excess of a particular number. [318B-C;
319B-C]
     One thing plain on the terms of the Regulations is that
once a	person is  found to  be	 eligible  and	is  adjudged
suitable  for  recruitment  under  the	Initial	 Recruitment
Regulations, he	 has to	 be taken  into service as a part of
the initial  recruitment either	 immediately on 1.10.1966 or
as and	when  the  vacancies  arise  in	 the  cadre.  It  is
necessary to  remember that  if the  vacancies are in senior
posts, they can be filled only by S.F.S. Officers with eight
years' continuous  service, and	 exhypothesi  such  officers
will not  be available	for at least four more years, and if
the vacancies  are of  junior posts,  they can	be filled in
only after  a competitive  examinations is  held, which will
take time.  The Court  cannot  accept  the  contention	that
officers of  the S.F.S.,  who have been adjudged suitable by
the S.S.B.  should not	be taken  into	the  service  merely
because their  number exceeds the number of posts available.
True,  they   cannot  be   appointed  immediately   but	 the
consequence cannot  be	that  they  should  be	ignored	 and
persons recruited  under rule  4(2)  given  preference	over
them. It  is only  rational to interpret the rules as laying
down that  all those  officers of  the S.F.S.  with eight or
four years'  experience, who  are adjudged  suitable for the
service should	be recruited  to the  service  bef  ore	 any
recruitment can	 at all	 start under  rule 4(2). Whether all
such persons  are entitled  to	the  back  dating  of  their
appointment to 1.10.1966 or not, they are certainly entitled
to contend that their appointment should be given precedence
over the appointments of the recruits under rule 4(2) of the
Recruitment Rules.  In this  view of the matter, the plea of
the petitioners	 that they  will  get  precedence  over	 the
surplus	 officers  among  the  eligible	 cannot	 at  all  be
accepted. It  is only  right that persons should be adjudged
on the	basis of  the  correct	C.R.S.	Any.  Expunction  or
modification in	 the C.R.S.  Of a  period naturally  relates
back to that period and no legitimate objection can be taken
if the	correct C.R.S  are taken  into	account.  There	 was
nothing wrong in the selections made by the Selection Board.
[319D-E; 320D-E; 321C-E]
     Rule 4(3A)	 only places  the fresh recruits in the same
position  as  if  they	had  been  recruited  in  the  first
instance, i.e. on 1.10.1966 as indeed
290
they should  have been,	 and thus  involves no retrospective
effect beyond	the  date of  commencement of the Act. It is
also not'correct  to suggest  that it  prejudicially affects
the direct recruits in any way. The appellants acquire under
the Rules  no right to be in service until after the initial
recruitment is	over. Under  the Rules,	 they can  rank only
after  the   candidates	 who   get  in	by  way	 of  initial
recruitment. The  appellants cannot  be aggrieved that those
in service  in the S.F.S. are found suitable for recruitment
to the	service and  taken into	 service w.e.f.	 1. 10.1966.
Those persons,	even if not entitled to appointment as on 1.
10.1966, are  entitled to be appointed as and when vacancies
arise and must always be given a position of precedence over
the recruits under Rule 4(2). The direct recruits can hardly
claim that  they are prejudicially affected by the re-making
of the initial recruitment. [323D-G]
     So far  as Orissa	is concerned,  all the	82  eligible
officers had  to be  considered for initial recruitment, but
the S.S.B.  merely selected  42 officers and made an omnibus
observation that  the others were found unsuitable. This, as
explained Chothia's case is not a proper compliance with the
Rules, and  so the  selection has  to be  set aside  with  a
direction that it should be re-done properly.[324A-B]
     There has	been delay on the part of the petitioners in
coming to  this Court, but in view of the complicated nature
of the	issues involved,  the petitioners  should not be put
out of	the court  on the  ground  of  laches.	All  the  82
eligible officers as on 1.10.66 should be considered and not
merely some  of them.  Their suitability should be adjudged.
If they	 are not  found suitable,  reasons should  be  given
which the  U.P.S.C. should  be able to consider. If they are
found suitable,	 a list	 of such officers should be drawn up
with ranking  given to	them in	 the order of preference for
the consideration  of the  U.P.S.C. Since  this has not been
done, the  recruitments have  to be set aside and the matter
remanded with  the direction  that it should be finalised as
per the	 Recruitment Rules and in the light of the judgment.
[324E-G]
     If the  Court had	agreed with the direct recruits that
there had  been some invalidity or infirmity attached to the
subsequent selections  by way  of initial  recruitment,	 the
Court would not have rejected the appeals on the ground that
the Regulations cannot give rise to a cause of action. There
is no  error in	 the procedure	followed by  the Government.
[327E]
     It is not the intention of the Court, nor can it be the
result of dis-
291
cussion, that  the appointments	 of any	 officers  recruited
under rule  4(1) or  4(2) should  be considered invalid. All
the  officers	selected  will	 have  to  be  adjusted,  if
necessary, by  amending	 the  Cadre  Regulations.  The	only
result of the Court's findings would be the re-adjustment of
the seniority  with necessary  and consequential  effect  on
promotions in the service. [327G]
     No merit  in the  appeals from  U.P.  and	Maharashtra,
Orissa writ  petitions allowed, S.S.B. directed to re-do the
selections in  the light  of the  principles set  out in the
judgment.[328A-B]
     Kraipak v.	 Union of  India, AIR  1970, SC	 150; Parvez
Qadir v. Union of India, [1975] 2 SCR 432; Union of India v.
Chothia, [1978] 3 SCR 652; Jagat Narain v. Union, CMWP 58 of
1968; Lila Gupta v. Lakshmi Narain, [1978] 3 SCR 922 at 932;
Atlas Cycle  Industries Ltd.  v. State	of Haryana, [1979] 1
SCR 1070  at 1076, 1084, 1085; G.S. Lamba v. Union of India,
AIR 1985  SC 1019 at 1032; Kapur v. Union of India, [1972] 2
SCR 531;  Union of  India v.  Harnek Singh,  L.P.A.  406/83,
decided by  the Punjab	& Haryana  High Court  on 20.9.1983;
Inderjit Singh v. Union of India, [1975] 2 S.L.R. 839; Amrik
Singh and  Ors. v.  Union of  India & Ors., [1980] 2 SLR 110
and R.R. Verma and Ors. v. The Union of India & Ors., [1980]
2 S.L.R. 335, referred to.



JUDGMENT:

CIVIL APPELLATE JURISDICTION: Civil Appeal No. 3072 of 1980 etc. From the Judgment and order dated 5. 10.1979 of the Allahabad High Court in Civil Misc. Writ No. 3587 of 1974.

S.N. Kacker, C.P. Lal, M.N. Krishnamani, Dalip Tandon, E.C. Agganvala, Vijay Pandit, Atul Sharma and Ms. Purnima Bhat for the Appellants.

Govind Das, Anil Dev, K.K. Singhvi, P.P. Rao, Kapil Sibbal, V.A. Bobde, G.L Sanghi, A. Subba Rao, C.V.S. Rao, C. Ramesh, Miss A. Subhashini, Mrs. S. Dikshit, A.S. Bhasme, A.M. Khanwilkar, R.K. Mehta, V.J. Francis, N.M. Popli, J.R. Dass, S.P. Kalra, Mrs. Rani Chhabra, V.B. Joshi, L.K. Pandey, D.D. Gupta and K.K. Khurana for the Respondents.

P.N. Mishra for the Intervener.

The Judgment of the Court was delivered by 292 INTRODUCTION RANGANATHAN, J. 1. The controversies arising in this batch of cases are by way of sequel to three earlier decisions of this court in regard to the constitution of the Indian Forest Service viz. Kraipak v. Union of India, AIR 1970 S.C. 150; Parvez Qadir v. Union of India, [1975] 2 S.C.R. 432 and Union of India v. Chothia, [1978] 3 S.C.R.

652. A little historical background is, therefore, necessary to appreciate the problems before us.

THE ALL-INDIA SERVICES ACT

2. A few months before India gained Independence, a decision was taken that one of the primary needs of the federal constitution envisaged for India would be the setting up of All India Services common to the Centre and to the States. The members were to be recruited from the intelligent youth of the country by competitive examinations of high standard. They were to be free from political control, contended and having a sense of security. The idea was to build up a bureaucracy consisting of efficient officers of integrity and impartiality who could man important administrative posts and make possible the continued governance of the country unaffected by periodical changes in the political set-ups in the Centre and various States consequent on quinquennial elections to the various legislatures in the country. The recruitment to these services and their ultimate disciplinary control was to be with the Union Government but the officers would serve, under the immediate control of the State Governments, on various State cadres. Initially, the All India Services viz. the Indian Administrative Service and the Indian Police Service were created to replace the former Indian Civil Service and Indian Police respectively. p The statutory basis for the implementation of the above policy was provided by Chapter I of Part XIV of the Constitution (articles 308 to 314) supplemented by the All India Services Act, 1951 (hereinafter referred to as "the Act") passed by Parliament as envisaged in article 312 of the Constitution. The Act, initially applicable to the two Services above mentioned, was extended by Amendment Act 27 of 1963 to cover the constitution of three new All-India Services one of which was the Indian Forest Service (I.F.S. for short). S. 3 of the Act empowers the Government of India to make, after consultation with the State Governments, rules for the regulation of recruitment, and the conditions of service of persons appointed, to an All-India Service. Such rules are to be laid, as soon as possible after they are made and for not less than fourteen days, before Parliament.

293

THE RULES

3. Pursuant to the amendment of 1963, mutual consultations were held between the Union Government and the various State Governments and the broad pattern I already in existence for the Indian Administrative Service and the Indian Police Service was decided to be adopted for the Indian Forest Service also. Once this decision was taken, the statutory rules followed. There were five sets of rules framed between 1966 and 1968:

(i) The IFS (Cadre) Rules, 1966
(ii) The IFS (Recruitment) Rules, 1966
(iii) The IFS (Probation) Rules, 1968
(iv) The IFS (Pay) Rules, 1968
(v) The IFS (Regulation of Seniority) Rules, 1968 Some of the rules relevant for our present purposes may now be set out.

4(a) Cadre Rules: The Cadre Rules came into force on 1st July, 1966. Rule 3 provides that there shall be constituted for each State or group of States an Indian Forest Service Cadre. The cadre constituted for a State is called a 'State Cadre' and a cadre constituted for a group of states, a 'Joint Cadre'. Rule 4 is important and can be extracted:

"4. Strength of Cadres: (1) The strength and composition of each of the cadres constituted under rule 3 shall be as determined by regulations made by the Central Government in consultation with the State Government in this behalf.

(2) The Central Government shall, at the interval of every three years, re-examine the strength and composition of each such cadre in consultation with the State Government concerned and may make such alterations therein as it deems fit;

Provided that nothing in this sub-rule shall be deemed to affect the power of the Central Government to 294 alter the strength and composition of any cadre at any time:

Provided further that the State Government concerned may add for a period not exceeding one year, and with the approval of the Central Government for a further period not exceeding two years, to a State or Joint Cadre one of. more posts carrying duties or responsibilities of a like nature to cadre posts."
Rule 7 empowers the State Government to make the appointments to the State cadre and one of the 'concerned' State Governments to a Joint cadre. Under rule 8, every cadre post has to be filled by a cadre officer. Rule 9 envisages temporary appointments of non-cadre officers to cadre posts. Under rule 10, cadre posts are not be kept vacant or held in abeyance for a period exceeding six months without approval of the Central Government. Under rule 11, temporary arrangements or leave arrangements could be made enabling a single cadre officer to look after two cadre posts but such arrangements cannot extend beyond 12 months.
(b) Recruitment Rules: The Recruitment Rules were also framed simultaneously and came into force on 1st of July, 1966. They contemplate the initial recruitment of the officers of certain Services already in existence (hereinafter referred to as the State Forest Service or S.F.S. in short). Rule 3 and rule 4 are relevant for our present purposes .

The relevant portions of these rules reads as follows:

"3. Constitution of the Service:
The Service shall consist of the following Persons, namely:
(a) Members of the State Forest Service recruited to the service at its initial constitution in accordance with the provisions of sub-rule (1) of rule 4; and
(b) Persons recruited to the service in accordance with the provisions of sub-rules (2) to (4) of rule 4.
"4. Method of recruitment to the Service (1) As soon as may be after the commencement of 295 these rules, the Central Government may Recruit to the Service any person from amongst the members of the State Forest Service adjudged suitable in accordance with such regulations as the Central Government may make in consultation with the State Governments and the Union Public Service Commission (U.P.S.C.):
(2) After the recruitment under sub-rule (1), subsequent recruitment to the Service, shall be by the following methods, namely:
(a) by a competitive examination (aa) by selection of persons from amongst the Emergency Commissioned officers and Short Service Commissioned officers of the Armed Forces of the Union who were commissioned after the Ist November, 1961, and who are released in the manner specified in sub-rule (I) of rule 7A;
(b) by promotion of substantive members of the State Forest Service.

Rule 6 makes it clear that all appointments to the service are to be made by the Central Government. No appointment can be made except after recruitment by one of the methods specified in rule 4. The appointments of persons recruited to the service under rule 4(2)(a) (i.e. by competitive examination) can only be made to the junior time scale of pay and the appointments of persons recruited to the service under rule 4(2)(b) (i.e., by promotion of substantive members of the State Forest Service) shall be in the senior time-scale of pay.

"However, under rule 6A, "an officer in the junior time scale of pay shall be appointed by the State Government concerned to a post in the senior time scale of pay if, having regard to his length of service, experience and performance in the junior time scale of pay, the State Government is satisfied that he is suitable for appointment to a post in the senior time-scale of Pay."

Rule 7 deals with the recruitment by competitive Examination, rule 296 7A deals with recruitment by selection of persons from among officers released from the Armed Forces and rule 8 with recruitments by promotion. Rule 9 provides that the recruitment of persons under rule 8 is not to exceed 331/3 per cent of the number of senior duty posts borne on the cadre of that State.

(c) Pay Rules: The Pay Rules provide for time scales of pay for the members of the service. There are two scales prescribed, one a Junior scale, the top of which is reached after 18 years of service and the other a senior scale which runs over a period of about 22 years. Under rule 4, the initial pay of a member of the service appointed under rule 4(1) of the Recruitment Rules has to be fixed in the junior time-scale of the service at he stage he would have got if he had been appointed in that scale on the deemed date of appointment in the year of allotment. Sub-rule (b) of rule 4(1) contemplates appointment of such an officer simultaneously to a post in the senior time scale and prescribes the mode of fixation of his salary in the senior time scale.

(d) Seniority Rules: So far as seniority rules are concerned, two rules are relevant for our present purposes. One is the definition of 'senior post' contained in rule 2(g), which reads thus:

"2(g)'Senior post' means-
a post included and specified under item (1) of the Cadre of each State in the Schedule to the Indian Forest Service (Fixation of Cadre Strength) Regulations. 1966. and includes:
a post included in the number of posts specified in item 2 and 5 of the said cadre, when held on senior scale of pay, by an officer recruited to the Service in accordance with sub-rule ( 1) of rule 4 or rule 7 of the Recruitment Rules."

Rule 3 describes the mode of appointment and the allotment of a year of allotment to every officer appointed to the service. The seniority of officers is determined primarily by the year of allotment and, inter-se officers having the same year of allotment, by the principles set out in rule 4.

THE REGULATIONS

5. It may be mentioned that the rules contemplate regulations 297 being made by the Central Government in consultation with the State Government on various matters. Some of these regulations are also relevant:

6(a) Cadre Strength Regulations: The Fixation of Cadre Strength Regulations were framed in exercise of the powers conferred by rule 4(1) of the Cadre Rules. These regulations were first issued by a notification of the Government of India dated 31.10.1966 and were deemed to have come into force with effect from Ist October, 1966. There is only one substantive clause in this regulation, which reads thus:
"2. Strength and Composition of Cadres The posts borne on, and the strength and composition of the cadre of, the Indian Forest Service in each of the States, shall be as specified in the Schedule to these regulations."

The schedule proceeds to set out the strength and composition of the cadres of various States. In these matters before us we are concerned with the position in regard to three States,: Uttar Pradesh, Maharashtra and Orissa. The provisions of the Schedule in so far as these States are concerned are as follows:

Maharashtra U.P. Orissa
1. Senior posts under the State Government Chief Conservator of 1 1 1 Forests Deputy Chief Conservator of Forests - 2 -

Addl. Chief Conservator of Forests 1 - -

Conservator of Forests 7 9 4 Conservator of Forests (Development Circle) - - 1 Conservator of Forests, Working Plan Circle 1 1 -

298
     Conservator of Forests,
     Headquarters			 1	  -	 -
     Special officer, Revenue &
     Forest Department			 1	  -	 -
     Deputy Conservators of Forests	35	 48	24
     Deputy Conservators of Forests,
     Integrated Unit			 3	  -	 -
     Deputy Conservator of Forests,
     Working Plans			 8	  -	 -
     Deputy Conservators of Forests,
     Foresters' Training Division	 -	  2	 -
     Deputy Conservator of Forests,
     Forest Resources Survey Division	 -	  1	 -
     Forest Utilisation officer		 1	  -	 1
     Working Plan officer		 -	  7	 4
     Forest Extension officer		 -	  1	 -
     Chief Wild Life Warden		 -	  1	 -
     Timber Supply officer		 -	  1	 -
     Silviculturist			 1	  2	 1
     Working Plan officers
     Officer on Special Duty for
     Forest Labourers Cooperative
     Society				 1	  -	 -
     Officer on Special Duty for
     Forest Labourers Cooperative
     Society				 1	  -	 -
     Assistant to Chief Conservator
     of Forests				 1	  -	 -
     P.A. to the Chief Conservator
     of Forests				 -	  -	 1
					__	 __	__
			Total:		62	 76	37
					__	 __	__
2.   Senior posts under the Central
     Government				 5	  6	 3
					__	 __	__
					67	 82	40
					__	 __	__
299
3.   Posts to be filled by promotion
     in accordance with rule 8 of
     the Indian Forest Service
     (Recruitment) Rules 1966		22	 27	13
4.   Posts to be filled by direct
     recruitment			45	 55	27
					__	 __	__
					67	 82	40
					__	 __	__
5.   Deputation Reserve 15% of
     4 above				 7	  8	 4
6.   Leave Reserve 11% of
     4 above				 5	  6	 3
7.   Junior posts 20% of
     4 above				 9	 11	 5
8.   Training Reserve 5% of
     4 above				 2	  3	 1
					__	___	__
					90	110	53
					__	___	__
     Direct Recruitment posts		68	 83	40
     Promotion posts			 22	  27	 13
					__	___	__
     Total Authorised Strength		90	110	53
					__	___	__

(b) Initial Recruitment Regulations: The second set of regulations is the Initial Recruitment Regulations framed in pursuance of rule 4(1) of the Recruitment Rules. These regulations are somewhat important for our present purposes and they have to be referred to in some detail. These also came into force with effect from Ist July, 1966. Regulation 3 provides for the constitution of a Special Selection Board (S.S.B.) for the purpose of making selections to the service. The S.S.B. consists of a number of officers, one of whom is the Chief Conservator of Forests (C.C.F.) of the State Government, concerned. Regulations 4. 5 and 6 have to be set out in full:

"4. Conditions of eligibility-(1) Every officer of the State Forest Service who, on the date of constitution of the Service-

(a) is holding a cadre post substantively or holds a lien on such post, or

(b) (i) holds substantively a post in the State Forest Service, 300

(ii) who has completed not less than eight years of continuous service (whether officiating or substantive) in that Service, and

(iii)who has completed not less than three years continuous service in an officiating capacity in a cadre post or in any other post declared equivalent thereto by the State Government concerned, shall be eligible for selection to the Service in the senior scale.

(2) Every officer of the State Forest Service who has completed four years of continuous service on the date of constitution of the Service shall be eligible for selection to the Service in the junior scale.

Explanation: In computing the period of continuous service for the purpose of sub-regulation (1)(b) or sub-regulation (2) there shall be included any period during which an officer has undertaken:

(a) training in a diploma course in the Forest Research Institute and Colleges, DehraDun; or
(b) such other training as may be approved by the Central Government in consultation with the Commission in any other institution.
Preparation of list of suitable officers:
(1) The Board shall prepare, in the order of preference, a list of such officers of State Forest Service who satisfy the conditions specified in regulation 4 and who are adjudged by the Board suitable for appointment to posts in the senior and junior scales of the Service.
(2) The list prepared in accordance with sub-

regulation (1) shall then be referred to the Commission for advice, by the Central Government along with:

301
(a) the records of all officers of State Forest Service included in the list;
(b) the records of all other eligible officers of the State Forest Service who are not adjudged suitable for inclusion in the list, together with the reasons as recorded by the Board for their non- inclusion in the list; and
(c) the observations, if any, of the Ministry of Home Affairs on the recommendations of the Board.
(3) on receipt of the list, along with the other documents received from the Central Government, the Commission shall forward its recommendations to that Government.

6. Appointment to the Service-The officers recommended by the Commissioner under sub-regulation (3) of regulations shall be appointed to the Service by the Central Government, subject to availability of vacancies in the State Cadre concern.

(c) The Appointment by Competitive Examination Regulations: We may next refer to the appointment by Competitive Examination Regulations, 1968. All that is necessary for our present purposes is that, under these regulations, a candidate, to compete at the examination, must, inter alia have attained the age of 20 and not attained the age of 24 on the Ist day of July of the year in which the examination is held. There is a provision for relaxation of the upper age limit in respect of persons who are directly recruited to the gazetted cadre of the State Forest Service and put in less than 4 years' service (including 2 years' training for Diploma course in the Foreign Research Institute and Colleges, Dehradun on the Ist July, 1966. But persons who have put in more than 4 years' service in the State Forest Service would not be eligible to appear in these examinations firstly because they would have crossed the maximum age limit and secondly because the provision for relaxation does not enuse in their favour.

(d) Appointment by Promotion Regulations: Recruitment by promotion under rule 9(1) of the Recruitment Rules is governed by the Appointment by Promotions Regulations, 1966, which came into force with effect from 1.7.1966. A selection committee is constituted under regulation 3 to select candidates whose conditions of eligibility for 302 promotion are defined in regulation 4. Briefly speaking, the selection committee is to consider the cases of all substantive members of the State Forest Service, who on the first day of January of that year, have completed not less than eight years of continuous service (whether officiating or substantive) in a post not lower in rank than that of Assistant Conservator of Forests. This Committee would then prepare a list of eligible members which, after approval by the U.P.S.C., would be forwarded to the State Government for making appointment to the cadre posts.

INITIAL RECRUITMENT

7. Kraipack case: Sometime after these rules and regulations were framed the initial recruitment to the service was taken on hand. S.S.Bs., including the C.C.F., made selections of officers to the various cadres. The process brought to light a serious defect in the constitution of the S.S.Bs. It has been mentioned earlier that, under the Initial Recruitment Regulations, a S.S.B. had been constituted for selection L) of officers at the time of the initial constitution of the service and that the Chief Conservator of Forests (C.C.F.) was one of the officers on the Selection Board. A perusal of the Schedule to the Cadre Strength Regulations would show that the C.C.F. was also one of the cadre posts mentioned in the Schedule. At the time of the initial recruitment, therefore, it was necessary also to recruit an officer who might eventually fill this post. Thus, the C.C.F. was not only on the S.S.B. but was also a prospective candidate for consideration in the initial recruitment. This somewhat anamolous position was considered by the Supreme Court in the case of A.K. Kraipak v. Union of India, AIR 1970 S.C. 150 in its judgment dated 29th April, 1969. The Supreme Court held that the initial recruitment to the State Cadre of Jammu & Kashmir was vitiated by the above circumstance and quashed the same. Though the question arose only with regard to one of the States, namely, Jammu & Kashmir, the position was identical in respect of several States in the Indian Union. Hence all the initial recruitments made to the various State cadres had to be quashed either suo moto by the Government or got quashed by proceedings in a court of law. It may be mentioned here that, in the States with which we are concerned here, the position was as follows. In Orissa, a select list of 41 officers was issued in January 1967, which had to be set aside as a result of the decision in Kraipak. In Uttar Pradesh, 85 persons were initially recruited to the service and this initial recruitment was held to be bad, on 11.12.1979, in Jagat Narain v. Union, CMWP 58 of 1968 following the decision in Kraipak. In Maharashtra, a selection was 303 made on 2.6.1967 of 57 persons but this selection was set aside by the High Court following Kraipak.

LEGISLATIVE INTERVENTION

8.(a) Rule 4(3A)-The decision in Kraipak having rendered the initial appointment in all the States invalid, the defect had to be cured and fresh selections had to be made by way of initial recruitment. Perhaps a second selection could have been made even under general law by way of implementation of the decision but Government wanted to make sure and, therefore, it introduced rule 4(3A) in the Recruitment Rules. This provision reads as follows:

"4(3A)-Notwithstanding anything contained in this rule where appointments to the Service in pursuance of the recruitment under sub-rule (1) have become invalid by reason of any judgment or order of any court, the Central Government may make fresh recruitment under that subrule and may give effect to the appointments to the service in pursuance of such fresh recruitment from the same date on which the appointments which have become invalid as aforesaid had been given effect to."

This rule was introduced with effect from 1.3.1971.

9. S. 3(1A)-It appears that certain doubts had arisen in the meanwhile regarding the power of the Government to make rules with retrospective effect. Since such retrospective effect was necessary for various reasons and particularly for implementing the decision of the Third Central Pay Commission, it was considered necessary to make a specific statutory provision clarifying the power of the Central Government to make rules, if necessary, with retrospective effect. Parliament, therefore, enacted the All India Service (Amendment) Act, 1975. The statement of objects of the Amendment Act shows that section 3 of the Act was amended "so as to empower the Central Government to make rules with retrospective effect subject to the safeguard that no rules shall be made retrospectively so as to prejudicially affect the interests of any person, who may be governed by such rules." The Amendment Act also proposed to validate rules which had been made in the past with retrospective effect. It may the convenient here to set out the new sub-section ( lA) introduced in section 3 of the Act the 1975 Amendment Act. This sub-section reads as follows:

304
" 1A-The power to make rules conferred by this section shall include the power to give retrospective effect from a date not earlier than the date of commencement of this Act, to the rules or any of them but no retrospective effect shall be given to any rule so as to prejudicially affect the interests of any person to whom such rule may be applicable."

It is also necessary to refer to section 3 of the Amendment Act, which was in the following terms.

"3. Validation-No rule made, or purporting to have been made, with retrospective effect, under section 3 of the Principal Act before the commencement of this Act shall be deemed to be invalid or ever to have been invalid merely on the ground that such rule was made with retrospective effect and accordingly every such rule and any action taken or thing done thereunder shall be as valid and effective as if the provisions of section 3 of he Principal Act, as amended by this Act, were in force at all material times when such rule was made or action or thing was taken or done.

10. Purvez Qadir's Case-Exercising the powers conferred by the amendment of the Act and the rules, the Central Government constituted fresh S.S.Bs. to consider the initial recruitment to the various State cadres in place of the one that was quashed in Kraipak. This raised the question of the validity of rule 4(3A), introduced with substantial retrospective effect. The seniority of persons recruited to the service as affected by the provision that recruitments to be made pursuant to the new sub-rule would be deemed to have taken effect from Ist October, 1966. The validity of the rule was, therefore, challenged by various concerned officers but this challenge was repelled by the Supreme Court in the case of Parvez Qadir v. Union of India & Ors., [1975] 2 S.C.R. 432.

11. Chothia Case-Another challenge was also posed to the initial recruitment made in certain States under rule 4(1). It appears that the S.S.Bs. had considered not all the officers who were eligible under the initial recruitment rules but only such number of them as was considered necessary to fill up the vacancies that were then available in the State cadre. Thus, for example, in the State of Maharashtra, although there were 116 officers eligible for consideration, the State is 305 said to have considered only about 95 of them. The others were not, it is alleged, considered by the S.S.B. This procedure was challenged by a number of officers. A contention was raised that rule 4(1) and the regulation thereunder envisaged a consideration by the S . S . . Of (broadly speaking) all the officers belonging to the State Forest Service who had put in 8 years of service or 4 years of service (as the case may be) for recruitment to the service and that the S.S.B. had to arrange the names of all the officers found to be eligible and adjudged suitable for appointment in the order of preference. Thereafter, subject to the availability of vacancies, these officers had to be recruited to the service. It was also urged that in respect of each one of the officers not placed in the select list, the SSB had to record and forward to the U.P.S.C. specific reasons for their non-inclusion in the list. It was not sufficient for the S.S.B. generally to say that it had considered the other officers and found them unsuitable as initial recruits. This contention was accepted by the Supreme Court in Union of India v. Chothia., [1978] 3 S.C.R.

652.

12. Present Cases-In the present matters, we have to consider certain questions arising out of the second (in the case of U.P., the second and third) set of selections made by the SSBs in place of the first selection set aside by Kraipak. To avoid confusion, we may clarify here that what we are concerned with in all the cases is the INITIAL RECRUITMENT under s. 4(1) of the Recruitment Rules but made for the second or third time, the first selection having been set aside by Kraipak. The problem arises this way. It has been mentioned that the first selections by way of initial recruitments to the State cadres were made sometime in 1966 and 1967. The Kraipak decision came in 1969. In the meanwhile in many of the States the first selection had been followed up by subsequent recruitments largely made on the basis of competitive examination under rule 4(2)(a) of the Recruitment Rules and a few also by promotion under rule 4(2)(b). As a result of the second (and third) selections made by the SSBs, a number of officers in the respective S.F.S. have been given appointment in the I.F.S. with effect from 1. 10.1966 under rule 4(3A) and have thus been placed in a position of higher seniority vis-a-vis the recruits under rule 4(2) (all of whom are, for convenience, hereinafter referred to as 'direct recruits'). The direct recruits are dissatisfied with this for obvious reasons.

13. The present batches of cases relate to three State cadres, Maharashtra, Orissa and Uttar Pradesh. Before dealing with the contentions, it may perhaps be convenient to give a brief resume of the position in each of these States.

306

14. Uttar Pradesh-The nine petitioners in the High Court (of whom 8 are appellants before this court) are direct recruits of 1968 and 1969 confirmed between 1969 and 1972 after probation. In this State, the initial recruitment was made in 1966-67 of 85 officers, 58 to posts in the senior time scale and 27 to posts in the junior time scale. Subsequently, six persons were promoted under rule 4(2)(b) and nine persons were recruited under rule 4(2)(a) of the Recruitment Rules. The initial recruitment having been declared bad, a fresh SSB was appointed and, on its recommendations 104 persons were appointed to the Service, 60 to senior time scale posts and 44 to junior time scale posts. Again in 1976, six more persons were added and thus 110 persons have been taken in as and by way of initial recruitment as against 85 persons taken in the first selection. The direct recruits are aggrieved by these selections. They contend:

(a) Under the Maharashtra Schedule to the Cadre Regulations, there can be initial recruitment only to 28 junior posts. This has been exceeded by the second and third selections;
(b) As on 23.12.1974, the total strength of the cadre rose to 104 plus 15, appointed earlier under rule 4(2), thus making a total of 119 as against an authorised strength of 110 only;
(c) The second and third selections can only be made to validate the initial recruitment of 85 which had been invalidated and cannot be made use of to increase the number of initial recruits;
(d) The third selection of six officers is, in any event, bad as the power under rule 4(3A) could have been exercised only once; and
(e) It appears that in the subsequent selections certain officers not adjudged suitable at the first selection have been included. This could have been done only if their confidential report (CRs) subsequent to, or other than, those considered at the time of the first selection had been considered. This is not. justified as a recruitment under rule 4(3A) has to be made as if it was being made at the time of the initial recruitment i.e. 1. 10.1966 and subsequent records cannot be taken into account.

Their contentions having been rejected by the High Court, they are in appeal.

307

15. Maharashtra-Turning to Maharashtra, the position is as follows: The first selection was made on 2.2.1967 of 57 officers, 36 for the senior time scale posts and 21 for the junior time scale posts. This was set aside. On 13.7.1971, at the second selection, 116 officers were found to be eligible but only 66 officers were considered suitable for appointment. 39 out of 51 eligible officers were found suitable for senior scale out of whom 35 were appointed immediately and four later. 27 were found suitable for junior scale out of whom 23 were appointed initially and four later. All these 66 appointments were made w.e.f. 1.

10. 1966. The writ petitioners before the High Court (in. Spl. CA No. 2443/74) were persons who had joined the SFS in 1962 and had put in 4 years.of service as on 1. 10. 1986 and were thus eligible for consideration to junior scale posts. Their grievance was that the Government had not considered the case of all the officers who were eligible for consideration for junior posts (viz. those in S. Nos. 52 to 116 on the eligibility list) because the Government, which had found 23 officers suitable when they reached S. No. 96 stopped there and did not consider the names of the others at all as they should have done under Chothia. Initially, the writ petition was dismissed on 2.6.1979 for the failure to implead all persons affected as parties but this Court by its order dated 24.10.1980 (in CA 2359/80) restored the matter for fresh disposal after adding the affected persons as parties. The High Court eventually allowed the writ petition on 7.8.1981 holding that all the 116 officers should be considered and that the omnibus reason given for rejecting some is not sufficient compliance with regulation 5(2)(b) of the Initial Recruitment Regulations. It directed that now the 116 persons should be considered for the 90 posts available in the State cadre in strict compliance with regulation 5. Some of the respondents, comprising persons who had been directly recruited under rule 4(2) between 1968 and 1970, have preferred the appeals to this Court. While they have in principle no objection to a fresh selection, their contention is (a) that the recruitments to the senior time scale posts should not be redone as there is no controversy regarding the selection of 39 out of 5 1 eligible officers; (b) that the number of selections to junior time scale posts from out of the candidates S. Nos. 52 to 116 should not exceed 23; and (c) that the selections should be made on the basis of CRs upto 1. 10. 1966 without reference to subsequently changes made therein or the CRs for subsequent periods. On behalf of the writ petitioners before the High Court (respondents here), a preliminary objection has been taken. They point out that the appellants had not raised any protest of this type either at the stage of hearing of the original writ petitions or at the stage of their rehearing (when they had been added as parties). Neither was any counter affidavit filed nor was 308 there any appearance on their beahlf. In view of this, it is contended that their appeal is not maintainable. It is also submitted that the selections now being made are for an initial recruitment as on 1.1().1966, a date at which the appellants had not been "born" into the service, and so they do not have any locus standi to complain against any recruitments as on the said date. Without prejudice to the above preliminary objections, they also support the judgment of the High Court on merits.

16. Orissa-In the case of Orissa, writ petitions have been directly filed in this court. There are eight petitioners who had joined the Orissa State Forest Service as on 1.4.1962. After two years' training, they were appointed as Assistant Conservators of Forests on 1.4.1964. By 1.4.1966 they had completed 4 years' continuous service in the State Cadre. They were, therefore, eligible for selection to junior scale posts in the IFS. Two selections were made by way of initial recruitment, once in January 1967 when 4 1 officers were selected and, then in 1972 when 42 out of 82 eligible officers were selected. The petitioners were not adjudged suitable at either of these selections but they were eventually taken into the IFS under Rule 4(2)(b) between 1975 and 1977. The petitioners' contention is that their names were not considered at all either at the first selection or at the second selection under an impression that the number of posts in the junior time scale were limited. It is said that the selections were made by considering eligible officers in the order of seniority only to an extent necessary to recruit 41 or 42 persons and the Government did not consider all the 82 eligible officers and select 42 out of them arranged in the order of preference. This, it is argued vitiates the selection as held in Chothia. In the counter affidavit, these allegations are vehemently denied. It is claimed that the petitioners were all considered at the time of drawing up the earlier select lists. The respondents, are (a) the persons selected and appointed in 1972 who are still in service and (b) persons who have come in between 1966 and 1975 by way of recruitment under rule 4(2)(a). They plead that the writ petition should be dismissed on grounds of laches as the petitioners raised no such protest or objection at any earlier stage and have come to court after a lapse of twelve years. They also deny the allegations in the writ petitions and contend that the petitioners had all been duly considered at the earlier selections but had not been adjudged suitable for recruitment to the service.

17. These, in brief, are the problems raised in these cases and we may now proceed to deal with them one after the other.

309

CAN NUMBER EXCEED INITIAL SELECTIONS?

18. The first contention urged on behalf of the direct recruits is that rule 4(3A) authorises the Government to fill in only the number of posts the appointment to which had been declared void by the Court and no more. Thus, in U.P., the initial recruitment which had to be quashed because of Kraipak was of 85 persons. Taking advantage of this situation, the Government purported to recruit 104 persons on 23.12.1974 and six more in 1976, thus completing the total strength of 110 as against 85 first filled up. Likewise, in Maharashtra the first selection was of 57 persons which was expanded to 66 in 1971. ln Orissa, the first selection was of 41 persons but the second selection resulted in the recruitment of 42 persons. T his addition to the number of officers first recruited in the subsequent selections is challenged by the direct recruits principally because the subsequent selections, which are deemed to be a remaking of the initial recruitment, have been given retrospective effect from 1. 10.1966 and thus these persons rank higher in seniority to the direct recruits who have come in from 1967 onwards.

19. We are unable to accept this contention. The initial recruitment regulations clearly envisage that the S.S.B. should consider the cases of all the officers in the S.F.S. who fulfill the conditions of eligibility and judge their suitability for appointment to posts in the service and prepare a list of such officers in the order of preference. This selection was initially done by a Board, the constitution of which was found to be vitiated. The logical consequence of this would be that the process has to be redone by a competent and validly appointed S.S.B. from out of the eligible officers. It is not anybody's case that, in the second or third selections, the Board has considered persons other than those in the SFS who were eligible as on 1.10.1966. In other words, the range of selection was the same as was considered or should have been considered by the initial S.S.B. It is also not anybody's case that the Board has considered the records of any of these officers subsequent to 1.10.1966. It, however, appears that there had been some changes, subsequent to 1. 10.1966, in the CRs of some of the officers pertaining to the period upto 1. 10.1966, consequent on representations made for expunction or modification of adverse remarks. Sri Kackar suggested that such revised CRs should not have been taken with account but we are unable to agree. We do not think that anyone can validly object to this course since the case of an officer who has succeeded in having an adverse remark against him struck off or modified is exactly on the same footing as if such adverse remarks had 310 not been there at all or had been there in the modified form right from the beginning. What has happened therefore is only that, from the same set of officers as had been considered by the initial S.S.B., the subsequent Boards have adjudged more officers as suitable for recruitment, partly due to inherent differences of approach between one Board and another in the process of adjudication and partly due to the fact that the records of some of the officers for the relevant period had undergone changes which had to be taken into account. One further reason for the increase in the number of officers adjudged suitable (which we shall discuss in some detail later) is that the initial S.S.B. considered only some out of all the eligible officers and did not extend their scrutiny to all the eligible officers as they should have done as per the decision in Chotia to sum up, the decision in Kraipak necessitated a complete review of the first selection. On no logical basis can the subsequent Selection Boards be compelled to restrict their adjudication of suitability to the same list number of persons as the first Board had selected, so long as the same list of eligible officers and their records as on 1. 10.1966 were considered. We see, therefore, no t) merit in the first contention urged on behalf of the direct recruits.

STRENGTH & COMPOSITION OF THE CADRE

20. The second contention urged on behalf of the direct recruits is more substantial and is perhaps the vital contention on which their case rests. It is pointed out that the Cadre Strength Regulations not merely prescribe the strength of the various cadres but also their composition. One of the principal features of the composition as per the schedules is that the authorised strength prescribed is to consist of a certain number of senior posts and a certain number of junior posts. According to the direct recruits, the schedules prescribe the minimum number of senior posts and the maximum number of junior posts. It is pointed out:

(a) that all the posts enumerated against-items nos. 1 and 2 in each of the schedules are specifically described as senior posts; (b) that items nos. 3 and 4 set out in each of the schedules pertain to recruitments (subsequent to the initial recruitment) under rule 4(2) of the Recruitment Rules and that these items have to be left out of account in considering the initial recruitment under rule 4(1);(c) that all the posts enumerated against item no. 7 are described as junior posts; and (d) that the posts mentioned against items nos. S, 6, and 8 depend upon item no. 4 and so partake of the same character. Even assuming that all the posts against item nos. 5 to 8 are only junior posts, the total number of junior posts cannot exceed 13, 28 and 23 respectively in the case of Orissa, Uttar Pradesh and Maharashtra. On 311 this premise, it is contended that the appointments purportedly made by way of initial recruitment in the subsequent selections have exceeded the quotas prescribed by the schedules in regard to senior and junior posts. Thus in U.P., while the first recruitment of 58 officers to the senior scale and 27 to the junior scale was in order, the second recruitment of 44 persons to junior scale posts was not warranted. Likewise, in Maharashtra while the Government restricted itself in the first selection to the appointment of 23 persons to the junior scale, the High Court has now directed the filling up of all the 90 posts in the cadre by considering the 116 eligible officers, overlooking that the maximum number of officers found eligible for consideration to senior scale posts is only 51 and that out of the balance of 65 persons only 23 can be appointed to junior scale posts. The petitioners submit that, while they do not wish to attack the validity of the appointment of officers in excess of the respective quotas, it is necessary at least to ensure that the officers so appointed do not steal a march over those who have been rightly recruited in terms of rule 4(2) after the first recruitment in terms of rule 4(1) had been completed.

21. The Government and the initial recruits seek to meet the above contention in two ways. They contend, firstly, that the assumption of the direct recruits that the prescription of strength of the service in the schedule will apply to the initial recruitment is wrong and that, even if this were correct, the further assumption that the schedule separately prescribes limitations on the number of junior and senior posts is wrong. Secondly, they submit that, even if both the above assumptions are granted, the argument overlooks that the rules confer power on the Central Government to alter the strength and composition of the cadres at any time and that, therefore, any appointments, even if made in excees, should be treated as an automatic expansion of the cadre strength and would not be irregular or invalid.

22. We may take up the second argument first. If it were correct. it would be a complete answer to the contentions of the direct recruits. The argument is that it is for the Central Government to fix the strength and composition of the cadres and that this power can be exercised by it at any time. The first proviso to rule 4(2) of the cadre rules, it is said, places this beyond all doubt. As against this, it is contended by the direct recruits that the proviso relied upon is only a proviso to rule 4(2) and does not extend to rule 4(1). it is urged that it has application only to the power of the Central Government to make alterations to the cadre strength in between the three-year review contemplated by rule 4(2). Shri Kackar, in this context, referred us to 312 the following observations in Royappa v. State of Tamil Nadu, [19741 2 SCR 348 at p. 379:

"We now turn to the first ground of challenged which alleges contravention of the second proviso to r. 4(2) of the Indian Administrative Service (Cadre) Rules, 1954 and r. 9, sub s.(1) of the Indian Administrative Service (Pay) Rules, 1954.

So far as the second proviso to r. 4(2) of the Indian Administrative Service (Cadre) Rules, 1954 is concerned, we do not think it has any application. That proviso merely confers limited authority on the State Government to make temporary addition to the cadre for a period not exceeding the limit therein specified. The strength and composition of the cadre can be determined only by the Central Government under r. 4( l) and the Central Government alone can review it trienially or at any other intermediate time under r. 4(2)."

23. We do not think that such a narrow interpretation of the proviso is warranted. As we see it, the proviso only outlines the general principle that, whoever has the power to do a particular thing has also the power to exercise it from time to time, if need be: (vide, s. 14 of the General Clauses Act, 1897). It had to be specifically put in because of the language of the main part of sub-rule (2) providing for a triennial review lest it should be construed as a restriction on the general power otherwise available. We, therefore, agree with the contention of the initial recruits that the Central Government has the power to alter the strength and composition of the cadres at any time. We are, however, still of the view that the contention urged on behalf of the initial recruits cannot be accepted for a different reason. If the terms of the relevant rules are scrutinised, it will be seen that the strength and composition of the cadre has to be determined by regulations and that these regulations have to be made by the Central Government in consultation with the State Government. It is a well settled principle that, if a statutory power has to be exercised in a particular manner, any exercise of that power has to comply with that procedure. [t follows, therefore, that if the initial composition can be only drawn up in consultation with the State Government and by regulations, it will not be permissible for the Central Government to modify or alter the same save in the same manner. In fact also, it has been brought to our notice, there have been subsequent increases in the authorised strength of almost all State Cadres and this has been effected by an appropriate amendment to the Regulations. It is not the 313 case of the Government that before the second and third selections were made, either the State Government was consulted or the regulations were amended for increasing the strength. Nor is it even their case that there was any specific order by the Central Government changing the strength and composition of any cadre. We are, therefore, of opinion that it is not possible to accpet the contention of the initial recruits that the mere appointment of an excess number of officers should be treated as an automatic expansion of the cadre strength and composition in exercise of the power available under rule 4( 1).

24. On behalf of the Government and the initial recruits, it was contended that the Regulations, in this respect, cannot be considered to be mandatory, particularly as they do not outline the consequences that will follow on a violation of their requirements. Reference was made, in this context, to the decision of this court in Lila Gupta v. Lakshmi Narain, [1978] 3 SCR 922 at p. 932; Atlas Cycle Industries Ltd. v. State of Haryana, [1979] 1 SCR 1070 at p. 1076 and 1084-5 and G.S. Lamba v. Union of India, AIR 1985 S.C. 1019 at p. 1032. We do not think the observations cited are in point. The nature and context of the provisions considered in the cited decisions were totally different. In Lila Gupta, the court was concerned with the question whether a marriage contracted in violation of the proviso to s. 15 of the Hindu Marriage Act should be considered void; and the Atlas case, the question was whether the non-lying of a notification before the Legislature rendered it null and ineffective; and in the Lamba case the court, in the context of certain facts, came to the conclusion that the exercise of a power of relaxation should not be treated as vitiated merely because reasons were not recorded. Here we are concerned with a set of Regulations whose whole purpose is to fix the cadre strength. It is also a provision in regard to an All-India Services in regard to the constitution of which both the Central Government and State Governments have a say. It is difficult to accept, in this context, the submission that the cadre strength could be varied without amending the Regulations and schedule of without consulting the State Government concerned. The former course would leave the strength of the cadre easily alterable, fluctuating and indeterminable and thus nullify the entire purpose of the Cadre Strength Regulation. So far as the latter is concerned, this Court held, in Kapur v. Union of India, [1975] 2 S.L.R. 531 that it is not open to a State Government to overutilise the deputation reserve in all All-India Service without consulting the Central Government. Equally, we think, it is not open to the Central Government to alter the strength and composition of the Cadre without con-

314

sulting the State Government concerned. The second argument of the initial recruits is, therefore, rejected.

25. We may now turn to the first argument which, again consists of two parts. The first is that the restriction on number of officers in the schedule does not apply to the initial recruitment at all. It is argued that the idea and intention of the Initial Recruitment regulations is that all officers of the SFS found eligible for appointment either in the senior time scale or in the junior time scale and adjudged suitable for such appointment to the service by the S.S.B. and U.P.S.C. will automatically stand recruited to the service irrespective of the number of such of . Thus, it is argued that even if, in any particular State, the number of such officers exceeds the total authorised strength of that State Cadre as per the Schedule to the Cadre Regulations, there can be no bar to their initial recruitment to the service. In support of this contention, it is pointed out that items nos. 3 and 4 mentioned in the schedule, viz., posts to be filled by direct recruitment, are references to recruitments under rule 4(2) of the Recruitment Rules. It is then said that item no. S and 8 which are expressed as a percentage of item no. 4 can also be considered only as a reference to such subsequent recruitment. It follows, it is argued, that the total authorised strength which is the aggregate of item nos. 3 to 8 can pertain only to the strength of recruitments under rule 4(2) and not to the initial recruitment. Plausible as this argument appears, we are unable to accept this contention. The Cadre Regulations read with the Cadre Rules leave no doubt that the strength and composition referred to, or prescribed, therein is of the entire cadre of the service in the State concerned and is not restricted to the recruitments made after the initial recruitment. The total authorised strength referred to is the total number of officers who, at any point of time, can man the posts in the cadre. It could not have been the intention that the cadre should consist of an indefinite number of persons recruited by the SSB from the SFS supplemented by the number of officers referred to as the total authorised strength. This conclusion is reinforced by three important considerations. The first, as rightly pointed out by Sri Kackar, is that if the intention were that the Schedule was to operate only in respect of recruitments under rule 4(2), it would have been specifically so mentioned. Not only has this not been done; the regulations have been made retrospective with effect from the date of commencement of the Service which would be totally without purpose on the argument addressed by the initial recruits. Such a situation cannot be accepted. The second is that the number of officers referred to against item nos. 3 and 4 is the same as the numbers indicated against 1 and 2 which represents posts already in 315 the State cadre and in Central Government and which have to be filled in by way of initial recruitment. Thus, for example, if in Maharashtra, 67 officers in the SFS are found eligible and are recruited to the service against the various cadre posts and if subsequently 67 officers are recruited against item nos. 3 & 4, the total authorised strength will rise to 134. The fact that the total of items 1 and 2 is the same as the total of items 3 and 4 indicates beyond doubt that, apart from officers recruited against items 5 to 8, the cadre, at any point, can only consist of the number prescribed as the authorised strength and not virtually twice that number. The more harmonious way of reading the entries in the schedule in that the maximum strength of the cadre at any point can only be the total authorised strength which will comprise of the senior posts mentioned against items nos. 1 and 2 and the adjuncts specified against items nos. 5 to 8. Items 3 and 4 are indicated in the schedule only to show that after the initial recruitments are over and recruitments are to be made to senior posts in the cadre under rule 4(2), the number of promotes should not exceed 331/3% of the senior posts in the cadre, which is the requirement of rule 9 of the Recruitment Rules. The break-up and composition of the cadre, referred to against items nos. 3 and 4, will only be relevant at the stage when, all the initial recruits having retired or ceased to be in service, the cadre comprises exclusively of persons recruited under rule 4(2). The third consideration which reinforces our conclusion is the significant mandate that the initial recruitment under rule 4(1) shall be "subject to the availability of vacancies in the State Cadre concerned". If the number of initial recruits can be indefinite and limitless as urged, this expression would be meaningless. The apprehension that the interpretation placed by us would create difficulties where the number of eligible officers of the SFS adjudged suitable exceeds the total strength is really without foundation. In the first place, a good deal of discussion preceded the framing of the rules and regulations and one can reasonably assume that the cadre strength has been fixed for each State with a fair idea about the number of SFS officers who may be eligible and are likely to come into the cadrs at the time of initial recruitment. The actual experience in the three States before us also shows that the contingency of such officers exceeding the total authorised strength is quite remote. Secondly, even if in any case there should be an excess of such officers, no insurmountable problems will be created. The Central Government, in consultation with the State Government (which would only be too anxious to place its eligible officers in the All-India Service) can increase the authorised total strength to accommodate them. Even otherwise, the surplus officers will be kept in the waiting list and will get into the service as and when vacancies available due to retirement 316 or other vacation of office by the initial recruits arise or as and when the cadre strength is augmented. All that is necessary is that they should all be accommodated before recruitment under rule 4(2) is undertaken. There is, therefore, no difficulty in holding that the total authorised strength of the cadre is to be counted by including the initial recruits and that all eligible officers adjudged suitable cannot be recruited to the Service in excess of the total authorised strength.

26. The truly critical, and really difficult, question that needs consideration in these appeals is not that appointments by way of initial recruitment were made in excess of the total authorised strength but that the Government has failed to keep in mind the restrictions placed on the number of senior and junior posts in each cadre while making appointments. The point made is that, in each State cadre, the posts indicated against items nos. I and 2 are senior posts. These, say the petitioners, can be filled up subject to the availability by officers found eligible under regulation 4(1). Items nos. 3 and 4 do not at all figure at the time of initial recruitment. So far as items 5 to 8 are concerned, it is submitted, items 7 and 8 are clearly junior posts and, though there is no indication whether items nos. 5 and 6 are to be junior or senior posts, the total number of junior posts in the cadre cannot exceed the total number mentioned against items nos. 5 to 8. The grievance of the petitioners is that more recruitments have been made against junior posts than is permissible under the respective schedule.

27. The above contention arises in the following way. In U.P. as has been pointed out earlier, the first recruitment of 58 and 27 fell within the prescribed strength. But, in the second selection, 44 junior posts and again six more officers in a third selection were taken in. This it is said, was not justified as the maximum number of junior posts in the cadre was only 28. While it is suggested that, strictly speaking, the appointment of surplus officers is invalid, the petitioners say that they do not want those appointments declared invalid but only pray that they should not be treated as initial recruits and hence should be placed in seniority below the direct recruits. In Maharashtra, the setting aside of the initial recruitment is not, and cannot be, complained against in view of the earlier decision of this Court. The only grievance here is that the High Court, while ordering a redo of the initial recruitment, by a second selection, has directed that, the 116 eligible persons should be considered for 90 posts, without specifying that officers eligible for senior scale will have to be considered for 67 senior posts and a maximum of only 23 officers could be taken for junior posts. In 317 Orissa, 41 officers were recruited in 1967 and 42 in 1972 by way of initial recruitment. It is not known whether the number of officers appointed to junior posts has been restricted to 13 (the total of items nos. 5 to 8 in the Schedule) or not but there is no allegation that this number has been exceeded and so this question does not arise.

28. The answer of the initial recruits to this contention is that it proceeds on a complete misapprehension of the nature of the all-India Service and the composition of the cadre. They say that the rules contemplate two stages. The first is a recruitment of an officer to the All- India Service, whether under rule 4(1) or 4(2), in accordance with the regulations and subject to the total strength authorised thereunder. This is done by the Central Government and it is with this that we are concerned here. The second is the appointment of a person recruited to the Service to a particular post in the cadre. This has to be done by the State concerned under rule 7 of the Cadre Rules. At the first stage, the post which the person may eventually accept in the service is totally irrelevant. Once a person is recruited, whatever may be the post to which he may be assigned, he will be an I.F.S. Officer belonging to the cadre. To give an easily understood analogy, a person who succeeds in the written and viva voce tests held for recruitment to the Indian Administrative Service becomes a member of the Service once he is recruited having been selected and having come within the scope of the available posts in the service. Thereafter, whether he is to be appointed as a Collector or as an officer in the Secretariat or is to occupy one of the innumerable cadre posts allotted to the service and whether he should be given a junior post or senior post will be a concern of the State concerned and will have no bearing on the validity of his initial recruitment to the service.

29. The initial recruits also object to the attempt of the direct recruits to equate senior and junior posts with senior time scale and junior time scale posts mentioned in the Initial Recruitment Regulations. They say that a senior officer can occupy a junior scale post if exigencies of the service so require. This will not cause any prejudice to the officer because he will be carrying his own time scale of pay on any post. So also, a very junior officer can be appointed to a senior post, for the Pay Rules envisage an officer just recruited to the service being appointed simultaneously to a post on the senior time scale. Attention is also invited to the definition in the Seniority Rules which defines certain posts as senior in the light of the status of the officer occupying the same. It is urged, therefore, that though the Cadre Regulations describe some posts as senior and some as junior, this is 318 only a description of the nature of the posts on the cadre and has no bearing on the nature of the initial recruitment. Hence, it is said, a reference to the junior and senior posts should not be confounded with the right of an appointee to be placed on a junior or senior time scale post, as the case may.

30. We have given careful thought to the various aspects of the issue and it seems to us that the initial recruits are right in contending that the Cadre Regulations do not lay down any water-tight classification of junior and senior posts in the manner contended for by the direct recruits. It is true that the Cadre Regulations make a reference to senior and junior posts but this is not intended to be an essential element in the composition of the cadre. For one thing, the Cadre Regulations do not indicate, in respect of a number of posts, whether they are to be considered as junior or senior. This would not have been the position if this classification was intended to be a vital feature of the composition. Secondly, the Cadre Regulations contain no definition of the words 'senior' and 'junior' posts. There is a definition only in the seniority rules but even that definition declares a post indicated in item no. 2 of the schedule as a senior post to be a senior post only when the current incumbent therein at any point of time is an officer on the senior time scale of pay. Nor can we conclude that the posts are divided into senior time scale and junior time scale posts, the former of which can be describe as senior, and the latter as junior posts. This is because the Pay Rules show that if regard be had to pay scales, some of the posts are on scale of pay higher than either of the scales indicated in rule 3 thereof. Again the rules envisage that (a) officers recruited under rule 4(1) should be placed on either of the scales depending, broadly speaking, on the length of their service; (b) direct recruits through competitive examination should be taken on the junior scale; and (c) that recruits through promotion should be placed on the senior scale. In other words, it cannot be postulated that entrants to the service will first enter on a junior scale post and work his way upward. Though rule 6A of the Recruitment Rules permits an appointment of an officer on a junior time scale post to a post on the senior time scale only if "having regard to his length of service, experience and performance in the junior scale of pay, the State Government is satisfied that he is suitable for appointment to a post in the senior time scale of pay", rule 4 of the Pay Rules envisages an officer recruited under rule 4(1) of the Recruitment Rules being simultaneously appointed to a post on the senior time scale. This rule indeed takes away the basis of the arguments on behalf of the direct recruits for it will be open to the State Government to appoint even officers recruited on junior time 319 scale to posts on the senior time scale. Equally, there appears to be no specific bar to an officer recruited to the senior time scale being appointed to a post described as a junior post in the Schedule to the Cadre Regulations as such an officer will carry his time scale with him, although, normally, such an appointment is not likely to be made. All these rules therefore show that an officer being in the junior or senior time scale or a on a junior post or senior post depend upon various eventualities and it is not possible to pin down any posts as senior or junior or any officer as on one of the two time-scales. We are, therefore, inclined to agree with the initial recruits that the reference to junior and senior posts in the cadre should not be considered to be so a rigid or integral part of the cadre composition as to affect the validity of appointments made in excess of a particular number.

31. However, we would like to say that, in the view we take of the regulations as discussed below, it is unnecessary to express any concluded opinion on the above issue. One thing that is plain on the terms of the regulations is this: that, once a person is found to be eligible and is adjudged suitable for recruitment under the Initial Recruitment Regulations, he has to be taken into the service as part of the initial recruitment either immediately on 1. 10. 1966 or as and when vacancies arise in the cadre. When the number of officers found eligible for each category is less than the number of available posts in the corresponding category, there is no difficulty. But where the number of suitable candidates to either category or in both categories exceeds the number of posts, difficulties arise on the stand taken by the direct recruits. In this context, we can conceive of four types of situations. To illustrate with reference to a concrete example, we may consider a State where, on the basis urged by the direct recruits, there are 45 senior and 20 junior posts in the cadre. Let us suppose that the SSB's selections reveal one of the following alternative states of affairs:

(i) that 25 persons in the SFS are suitable for senior posts and 15 persons for junior posts;
(ii) that 25 persons in the SFS are suitable for senior posts and 40 persons for junior posts; G
(iii)that 50 persons in the SFS are suitable for senior posts and 15 for junior posts; and
(iv) that 75 persons in the SFS are found suitable for senior post and 40 for junior posts.
320

Situation (i) will create no difficulty. The initial recruitment will be inadequate to fill up the cadre and the remaining posts will have to be filled in by recruits under rule 4(2). In situation (iii) also, there will be no difficulty if it can be agreed that persons found eligible for senior posts can be given junior posts for the time being. But if this is not conceded, five of the officers found suitable for senior posts will be left out even though five of the junior posts are vacant and will have to wait until enough senior posts fall vacant and then compete for them alongwith others who may have become eligible therefor by then. In situation (ii) above, though there are 40 persons found suitable for junior posts, twenty of them will have to be left out even though there are 20 senior posts remaining vacant. And, in situation (iv) above, 30 . Officers adjudged suitable for senior posts and 20 for junior posts will he left out. The situations thus result

(a) either in vacancies being unfilled though there are available officers adjudged suitable (b) or in officers adjudged suitable being left out altogether. The first of these positions is contrary to the spirit of the Recruitment. Rules that no cadre posts should remain vacant for long spells particularly when cadre officers are available to occupy them. It is necessary to remember in this context that if the vacancies are in senior posts they can be filed up only by SFS officers with X years' continuous service and, ex hypothesi, such officers will not be available for at least four more years, and if the vacancies are of junior posts, they can be filled in only after a competitive examination is held and this will take time. The second of the positions will leave the officers selected for the service and having more than 4 years of experience in the SFS in a very uneviable position. They cannot be appointed according to the petitioners, because there are no vacancies of posts for which there have been found suitable. They cannot seek recruitment under rule 4(2)(a), as regulation 4(3) of the Appointment by Competitive Examination Regulations prescribes an upper age limit of 24 years which they would have crossed already and permits relaxation of that age limit only to persons directly recruited to the SFS officers who had put in less than four years' service including their training period. They cannot also hope for recruitment under rule 4(2)(b) until they put in eight years' of service. The result will be that these persons will be in the dilemma of looking on and seeing younger people and people with shorter service being recruited under rule 4(2). Surely that could not, have been the intention of these rules and regulations. Such an interpretation also amounts to an arbitrary and discriminatory treatment of a group of officers incompatible with the spirit of article 14 of the competition. We cannot, therefore, accept the contention that officers of the SFS who have been adjudged suitable by the SSB should 321 not be taken into the service merely because their number exceeds the number of posts available. True, they cannot be appointed immediately but the consequence cannot be that they should be ignored and persons recruited under rule 4(2) given preference over them.

32. The correct solution, in our opinion, on a proper construction of the rules, is this. Even accepting the position, for the sake of argument, that the number specified for each category of posts in the Cadre Regulations limits, as contended for by the petitioners, the number of persons who could have been taken into the service in those posts in the first instance, the others are also entitled to be absorbed into the service as and when vacancies occur, by reason of Rule 6 of the initial Recruitment Regulations. The filing up of such vacancies will also be part of the initial recruitment contemplated under rule 4(1) and no recruitment under rule 4(2) can start before the above process is complete. It is only rational to interpret the rules as laying down that all those officers of the SFS with 8 or 4 years' experience, as the case may be, who are adjudged suitable for the service should be recruited to the service before any recruitment can at all start under rule 4(2). Whether all such persons are entitled to the back-dating of their appointment to 1. 10. 1966 or not, they are certainly entitled to contend that their appointment should be given precedence over the appointments of recruits under rule 4(2) of the Recruitment Rules. That being so, if there are vacancies against which recruitments could have been made under rule 4(2) they should have first gone to these left-overs among the eligibles. In this view of the matter the plea of the petitioners that they will get precedence over these surplus officers among the eligible cannot at all be accepted.

CAN THERE BE RECRUITMENT MORE THAN ONCE?

33. The next contention urged by Shri Kackar was that a fresh selection by way of initial recruitment can take place only once and cannot be repeated twice as has been done in the State of Maharashtra. He cited, in this connection, a decision of the Punjab & Haryana High Court in Union of India v. Harnek Singh, L.P.A. 406/83 decided on 20.9.83 affirming the decision of the Single Judge in W.P 545 75. We think that this argument proceeds on a misapprehension. To recapitulate the facts relating to this cadre, there were 116 officers who were eligible for consideration by the Selection Board. The first selection was of 57 persons (36 to senior scale posts and 21 for Junior scale posts). This was set aside because of Kraipak. This necessitated a reconsideration of the cases of the 116 eligible officers by a different 322 SSB of suffering from the defect that vitiated the earlier one. This S.S.B. appears to have committed the mistake of considering only 97 persons out of 116. This was not correct, as it was the duty of the Selection Board, under Chotia, to consider all the 116 officers, arrange those adjudged suitable in their order of preference and give reasons for not including in the list the names of those not adjudged suitable. This has, therefore, necessitated the second selection which the High Court has directed. Apart from the fact that such a fresh selection has to follow as a necessary consequence of the setting aside of the earlier selection by the court, it is also specifically warranted by the terms of rule 4(3A) which authorises such fresh recruitment under sub-rule ( 1) '.where appointments to the service in pursuance of sub-rule (1) have become invalid by reason of any judgment or order of any court. " It is not limited to a fresh recruitment becoming necessary on account of Kraipak.

34. The position in this regard in U.P. is slightly different. Here 5 persons were recruited initially but this became bad due to Kraipak. Subsequently, 104 persons were recruited. We have already held that this recruitment cannot be challenged either because it is of a number larger than the initial 85 or because it selects 44 officers eligible only for the junior time scales. Sri Kackar, however, contends that there was no justification to recruit six more persons in 1976. Here again, though ostensibly there have been two selections, there has been in substance only one selection in place of the one set aside by reason of Kraipak. It is not in dispute that the Selection Board has considered only such of the officers as were eligible on 1.

10. 1966. It is also common ground that the selection has been made only on the basis of the C. Rs. pertaining to that period. We have already pointed out that it is only right that persons should be adjudged on the basis of the correct C.Rs. pertaining to them. Any expunction or modification in the CR of a period naturally relate back to that period and no legitimate objection can be taken if the correct CRs are taken into account. In our view, therefore, there was nothing wrong in the selections made by the Selection Board. Though made in two stages, the Board was only considering and selecting suitable officers out of those eligible for consideration on 1- 10- 1966 on the strength of their CRs uptil then and this has to be taken only as the initial recruitment, done in two stages but really one.

RETROSPECTlVE EFFECT OF RULE 4(3A)

35. Sri Kackar took considerable pains to urge that the persons 323 selected in 1972 and later cannot claim seniority over the petitioners recruited earlier under rule 4(2). The argument was that, even if this be treated as authorised by rule 4(3A), the retrospective effect to this rule has to be limited by reference to s. 3(lA) of the Act. He contends, relying on the decision in Inderjit Singh v. Union of India, [1975] 2 S.L.R. 839 that the Act has been framed in exercise of the powers conferred by Article 312 of the Constitution and that, unlike rules framed under Article 309 of the Constitution, the rules framed under the Act cannot have greater retrospective effect than is authorised by the Act itself. He therefore urges that rule 4(3A) should not be as interpreted as to "prejudicially affect the interests" of the petitioners who, by reason of their earlier appointments under rule 4(2) have earned a higher seniority than the respondents who are subsequent recruits under rule 4(1). We do not think it is necessary to go into all these questions. Granting all the premises of Sri Kackar, we think that rule 4(3A) does not offend any of them. The rule only places the fresh recruits in the same position as if they had been recruited in the first instance i.e. On 1.10.1966 as indeed they should have been and thus involves no retrospective effect beyond the date of commencement of the Act. It is also not correct to suggest that it prejudicially affects the direct recruits in any way. The fresh selectees of 1974 were all in the SFS on 1. 10.1966, at a time when the petitioners were nowhere in the picture. As we have pointed out earlier the petitioners acquire under the rules no right to be in the service until after the initial recruitment is over. The mere fact that, due to certain fortuitous circumstances, that initial recruitment has had to be set aside and time has been consumed in the process of remaking that selection validly and properly, cannot, in our view, confer a right on the recruits under s. 4(2) so as to justify their complaint that some benefits given to them have been taken away. Under the rules, they can rank only after the candidates who get in by way of initial recruitment. In that position there is no change and the petitioners cannot be aggrieved that those in service in the SFS are found suitable for recruitment to the service and taken into the service w.e.f. 1. 10.1966. As we have observed earlier, those persons, even if not entitled to appointment as on 1.10.1966, are entitled to be appointed as and when vacancies arise and must always be given a position of precedence over the recruits under rule 4(2). In this view of the matter the direct recruits can hardly claim that they are prejudicially affected by the remaking of the initial recruitment. We, therefore, do not see any force in Sri Kakker's contention.

THE POSITION IN ORISSA

36. So far as orissa is concerned, the position is very simple. It 324 clearly emerges from our discussion above that all the 82 eligible officers had to be considered for initial recruitment. Though it has been alleged in the counter- affidavit that they had been so considered, the Government note referred to by counsel dated 2.6.1967 (at p. 47 of the paper-book) indicates to the contrary. The S.S.B. merely selected 42 officers and made an omnibus observation that the others were found unsuitable. This, as explained in Chothia, is not proper compliance with the rules and so the selection has to be aside with a direction that it should be redone properly.

37. It has been vehmently contended for the respondents that the writ petition should be dismissed on the ground of laches. It is true that the petitioners have come to court somewhat belatedly. Counsel urged that they had been under a bona fide impression that they had been considered and found ineligible. But this does not appear to be correct. T here is on record (at p. 44 of the paper book) a representation made by one of them on 20.4.67 from which it seems that he was even then aware that his name had not been considered at all because of an interpretation that the junior posts were limited to 19 only. Nevertheless, they did not take any steps. The Gujarat, Karnataka and Maharashtra judgments on which the petitioners rely had been rendered in 1978, Jan. 1981 and August 1981 respectively but even after that the petitioners allowed time to lapse. There has therefore been delay on the part of the petitioners in coming to Court. Nevertheless, having regard to the complicated nature of the issues involved, we do not think that the petitioners should be put out of court on the ground of laches. The position as it has now emerged is that all 82 eligible officers as on 1.

10. 1966 should be considered and not merely some of them. Their suitability should be adjudged. If they are not found suitable, reasons should be given which the U.P.S.C. should be able to consider. If they are found suitable a list of such officers should be drawn up with ranking given to them in the order of preference for the consideration of the U.P.S.C. Since this has not been done the recruitments have to be set aside and the matter remanded with directions that it should be finalised as per the Recruitment Rules and in the light of the above discussion.

OTHER CONDITlONS

38. Before concluding, we may touch upon certain other contentions which were urged before us:

(i) Shri Kackar, for instance, made a reference to rules 3 and 4 325 of the All India Services (Conditions of Service-Residuary Matters) Rules, 1960, the Government of India's decisions thereunder and the decisions of this Court in Shri Amrik Singh and others v. Union of India and others, [1980] 2 S .L . R. 1 10 and R. R. Verma and Ors. v . The Union of India & Ors., [1980] 2 S.L.R. 335 interpreting the same. These rules confer powers on the Central Government to relax or dispense with the requirements of any rule in case they cause undue hardship in any particular case and also to decide questions arising as to the application or interpretation of certain rules applicable to All-India Services. Apart from the fact that no relaxation, dispensation or interpretation has been made by the Government, we see no occasion at all to involve these provisions and we need not go with the question of their interpretation.
(ii) Shri Kackar also made a reference to rule 3(3) of the Pay Rules inserted in 1980 to highlight the fact that since promotions in the service are under this rule, based on "merit with due regard to seniority", the interests of the direct recruits is vitally affected by the fall in their seniority resulting from the induction of initial recruits by a second or third or even further selection. We have already pointed out that this argument proceeds on a misconception. The direct recruits cannot have any grievance against the remaking of the initial selection because they cannot deny to the eligible officers on the S.F.S. their legitimate dues. No doubt, they can complain against the fall in their seniority if these subsequent selections are invalid but, if, as we have explained above, they are the logical consequence of Kraipak and have been validly made, they can have no grievance. In the latter event, it is actually the persons who ought to have been included in the first selection but were not, due to no fault of theirs, who have room for legitimate complaint that recruits under s. 4(2) have been allowed to forestall them.
(iii) Sri Kakkar submitted that the view we have taken that recruitment under rule 4(2) cannot be restored to until initial the recruitment under rule 4(1) is complete runs contrary to the following Observations of this Court in Parvez Qadir, [1975] 2 SCR 432 at p. 443.
"If the interpretation urged by the petitioner's learned Advocate to be accepted, then the initial recruitment not having taken place till after the Kraipak's case was decided any subsequent recruitment to the Service under sub-rule (2) of rule 4 cannot take place. Such cannot, in our view, be 326 the purpose of the rules and regulations, nor was it so in tended . "

We do not agree The above observations were made in the context of answering an argument that. the officers for initial recruitment have to be considered not as on 1. 10.1966 but as on the date of the (second, third or subsequent) selection that may have to be made consequent on Kraipak. The court pointed out that, to uphold such a contention would virtually render the rules and regulations meaningless as, then, one unsuccessful aspirant after another could hold up the selections by way of initial recruitment indefinitely and thus deprive others of benefits they could have otherwise obtained. This Court did not, and did not intend to, observe, inspite of the language of rule 4(2), that recruitment under that rule could be made even before recruitment under rule 4(1) are complete.

(iv) Shri Singhvi in supporting his plea that the appeal in the Maharashtra cases is not maintainable relied on the following observations of the Court in HarjeetSingh v. Union, [1980] 3 S.C.R. 459:

"On the other hand we think that the Fixation of Cadre Strength Regulations made under Rule 4 of the Cadre Rules do not over-ride the Recruitment Rule, the remaining Cadre Rules and the Seniority Rules so as to render invalid any service rendered by a non-cadre officer in a Cadre post on the mere ground of breach of the Fixation of Cadre Strength Regulations, when there has been strict compliance with Rule 9 of the Cadre Rules. We think that fixation of Cadre Strength is the exclusive concern of the Central and the State Governments and the Regulations are made for their convenience and better relationship. Excessive utilisation of 'Deputation or Central Reserve' is a matter for adjustment and controversy between the Central and the State Governments and is of no concern to any member of the Service. For example no can cadre officer who is asked to fill a deputation post can refuse to join the post on the ground that the 'Deputation Reserve' has already been exceeded. The Regulations are not intended to and do not confer any right on any member of the Service, unlike some other Rules which do confer or create rights in the members of the Services. Among other Rules, for instance Rule 9(2) of the Recruitment Rules stipulates that the total number of persons recruited by promotion shall not at 327 any time exceed 25% of the posts shown against item Nos. 1 and 2 of the cadre in the schedule to the fixation of Cadre Strength Regulations. Now, if at a point of time this limit is exceeded, direct recruits may have a just cause for complaint and it may perhaps be held that to the extent of the excess the appointments by promotion are invalid and confer no rights of seniority over direct recruits. But, as we said, the Fixation of Strength Regulations confer no rights on members of the Service and a mere breach-of the Regulations furnishes no cause of action to any member of the service on the ground that his seniority is affected in some round about way. We may add that there is no suggestion that Rule 9(2) of the Recruitment Rules was contravened."

He urged, on the strength of these observations, that the Cadre Strength Regulations only provide for internal adjustments at the discretion of the Government that no one can claim a right on the strength of those Regulations. In our opinion the argument places the case of the initial recruits on too high a pedestal to be accepted and we do not think that the cited observations help him sustain such a tall argument. The exception, given by way of illustration in the above passage, indicates that there can be circumstances in which rights can be created in certain recruits under the Cadre Strength Regulations. If we had agreed with the direct recruits that there had been some invalidity or infirmity attached to the subsequent selections by way of initial recruitment, we would not have rejected the appeal on the ground that the Regulations cannot give rise to a cause of action. It is only because we have come to the conclusion, on a proper interpretation of the Cadre Strength Regulations and the Recruitment Rules, that there is no error in the procedure followed by the Government that we are rejecting the appellants' contention.

39. We would like to make one more thing clear before we conclude. It is not our intention, nor can it be the result of our discussion, that the appointment of any of the officers recruited under rule 4(1) or 4(2) should be considered invalid. All the officers selected will have to be adjusted, if necessary, by amending the Cadre Regulations. The only result of our findings will be the readjustment of their seniority with necessary and consequential effect on their promotions in the Service.

CONCLUSlON

40. In the result, we see no merits in the appeals from U.P. and 328 Maharashtra which, consequently, stand dismissed subject to what we have observed above. So far as the Orissa writs are concerned, they are allowed and the S.S.B. is directed to redo the selections in the light of the principles set out in this judgment. We make no order as to costs. S.L. 329