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 16, Cited by 50]

Supreme Court of India

Hari Datt Kainthla & Anr vs State Of Himachal Pradesh & Ors on 9 April, 1980

Equivalent citations: 1980 AIR 1426, 1980 SCR (3) 364, AIR 1980 SUPREME COURT 1426, 1980 (3) SCC 189, 1980 LAB. I. C. 825, 1980 3 SCC(CRI) 189, ILR 1980 HIM PRA 98, (1980) 2 SCWR 129, (1980) ILR SC 98, 1980 SCC (L&S) 335, (1980) 2 SERVLR 154, (1980) 2 LABLJ 128

Author: D.A. Desai

Bench: D.A. Desai, E.S. Venkataramiah

           PETITIONER:
HARI DATT KAINTHLA & ANR.

	Vs.

RESPONDENT:
STATE OF HIMACHAL PRADESH & ORS.

DATE OF JUDGMENT09/04/1980

BENCH:
DESAI, D.A.
BENCH:
DESAI, D.A.
VENKATARAMIAH, E.S. (J)

CITATION:
 1980 AIR 1426		  1980 SCR  (3) 364
 1980 SCC  (3) 189
 CITATOR INFO :
 R	    1982 SC1579	 (17,29)


ACT:
     Promotion claim  for-Appellants admittedly	 juniors  in
the gradation  list of	Subordinate Judges  in the  State of
Himachal  Pradesh   to	Respondents   3,  4   and  5-Whether
appellants could  question the	legality and validity of the
promotion of  respondents  3,  4  and  5  to  the  cadre  of
District/Additional District  & Sessions Judges and also the
promotion of  respondents 6  & 7 to the selection grade post
subordinate Judges  in accordance with Chapter VI of Part VI
of Constitution-Constitution  of India	Article 16,  whether
offended-Constitution of India Articles 233, 235 and 236.
     Necessary parties to the proceedings-Whether Government
and High  Court, should	 necessarily appear  before the High
Court, when they are made parties challenging their action.



HEADNOTE:
     Himachal Pradesh was a Union Territory till January 25,
1971, when at the apex of the Judicial hierarchy there was a
court of  Judicial Commissioner.  On the introduction of the
Punjab Reorganization  Act, 1966  effective from November 1,
1966, certain  territories were transferred and added to the
Union Territory of Himachal Pradesh simultaneously extending
the jurisdiction  of the  Court of  Judicial Commissioner of
Himachal   Pradesh    to   the	  transferred	territories.
Consequently provision	was made  for allocation  of persons
belonging to  different services in pre-reorganized State of
Punjab (Respondent  4 to  7 being  such officers)  to  Union
Territory of Himachal Pradesh. On May 2, 1967, the judiciary
of Union  Territory of Himachal Pradesh was placed under the
jurisdiction  of  Delhi	 High  Court  which  continued	till
January 25, 1971, when state-hood was conferred on the Union
Territory and  a full fledged High Court of Himachal Pradesh
was set up.
     Promotional avenues  in  Himachal	Pradesh	 Subordinate
Judicial service  moved vertically from the grass root entry
as  subordinate	 judge	promoted  as  senior  sub-Judge-cum-
Assistant Sessions  Judge and  when the	 further promotional
avenue is  DSJ/ADSJ. They  were initially  governed  by	 the
Himachal Pradesh  (Courts) Order,  1948 issued	by the Union
Government in  exercise of the power conferred by sections 3
and 4  of the  Extra Provincial Jurisdiction Act, 1947. This
order remained in force till it was replaced by the Himachal
Pradesh Subordinate Judicial Service Rules, 1962. Rule 16(2)
of the	1948 Order  provided for the appointment of District
and Sessions  Judges. The  Chief Commissioner  had power  to
appoint as  many persons  as he	 considered necessary  to be
District Judges.  In the  1962 Rules, there was no change in
this regard.  Effective from January 25, 1971 when statehood
was conferred  on the  Union Territory	of Himachal Pradesh,
the Chief  Commissioner was replaced by the Governor and the
Judicial Commissioner by High Court.
     Both the  appellants were	working as Senior Sub-Judge-
cum-Assistant  Sessions	  Judge	 and   they  questioned	 the
validity and legality of promotion of respondents 3, 4 and 5
given on May 18, 1971 as DSJ/ADSJ on the ground that the
365
post of	 DSJ/ADSJ is  a selection post and the criterion for
selection must	be merit  alone, seniority  being treated as
thoroughly irrelevant  and therefore,  all  those  who	were
within the  zone of  eligibility should have been considered
before selecting  respondents 3, 4 and 5 and this having not
been done  the promotion  having been purely as the basis of
seniority, their  promotion is	invalid. Simultaneously they
contended that	same criterion	would mutatis-mutandis apply
while giving  promotion to  senior sub-Judge  cum  Assistant
Sessions Judge	to selection  grade post and that having not
been done  and the  promotion having  been given only on the
basis  of  seniority,  the  same  is  invalid,	as  per	 the
memorandum dated  June	15,  1957  issued  by  the  Himachal
Administration. The High Court through its Registrar did not
appear and  participate in  the proceedings,  though made  a
party. Nor  did the  Bench hearing  the matter	call for the
relevant files	from the  office of  the High Court though a
prayer was made to that effect in the writ petition.
     The  State	  of  Himachal	Pradesh,  Respondent  No.  1
contended  that	 appointment  to  the  post  of	 D.S.J.	 was
governed  by  Art.  233	 of  the  Constitution	under  which
appointments were to be made by the Governor in consultation
with the  High Court  and since	 respondents 3, 4 and 5 were
promoted and  appointed as DSJ/ADSJ on the recommendation of
the High Court, the appointments were not open to challenge.
The High  Court accepted  this plea  of the State Government
and dismissed  the  writ  petitions.  Hence  the  appeal  by
special leave.
     Dismissing the appeal the Court,
^
     HELD: (1) Article 309 of the Constitution confers power
on the	legislature by	appropriate legislation	 to regulate
the  recruitment   and	conditions  of	service	 of  persons
appointed to  public services  and posts  in connection with
the affairs  of the  Union or  of  a  State  and  till	such
legislation is enacted the power is conferred by the proviso
to Article  309 of  the President  and the  Governor, as the
case may  be, to make rules in that behalf. Undoubtedly such
rules will have to be in conformity with other provisions of
the Constitution  such as  Article  16	and  the  provisions
included in  Chapter VI	 of Part  VI of the Constitution. No
rules have been enacted under Article 309 proviso regulating
the recruitment	 and conditions	 of service of DSJ/ADSJ till
such rules  are framed	appointment to	the post of DSJ/ADSJ
will have  to be  made in  accordance with the provisions of
Articles 233 and 235 of the Constitution.
					    [371 F-H, 372 A]
     Article 233  confers power on the Governor of the State
to appoint  persons  either  by	 direct	 recruitment  or  by
promotion from	amongst those  in the  judicial	 service  as
District Judges	 but  this  power  is  hedged  in  with	 the
condition that	it can	be  exercised  by  the	Governor  in
consultation with  the High  Court. In	order to  make	this
consultation meaningful	 and purposive	the Governor  has to
consult High  Court in respect of appointment of each person
as District  Judge which  includes  an	Additional  District
Judge and  the opinion	expressed by  the High Court must be
given  full   weight.  Article	 235  invests  control	over
subordinate   courts	including   the	  officers   manning
subordinate courts as well as the ministerial staff attached
to such	 courts in the High Court. Therefore, when promotion
is to  be given	 to the	 post of District Judge from amongst
these
366
belonging to  subordinate judicial  service, the  High Court
unquestionably will  be competent to decide whether a person
is fit	for promotion  and consistent  with its	 decision to
recommend or  not to recommend such person. The Governor who
would be  acting on  the advice of the Minister would hardly
be in  a position  to  have  intimate  knowledge  about	 the
quality and  qualification of  such  person  for  promotion.
Similarly, when	 a person  is to  be directly  recruited  as
District Judge	from the  Bar the reasons for attaching full
weight	to   the  opinion   of	the   High  Court   for	 its
recommendation in  the case  of subordinate judicial service
would mutatis  mutandis apply  because the  performance of a
member of the Bar is better known to the High Court than the
Minister or the Governor. [372 A-F]
     Chandra Mohan  v. State  of Uttar Pradesh [1967] SCR 77
at 83,	Chandramouleshwar Prasad  v. Patna High Court & Ors.
[1970] 2 S.C.R. 666 and A. Panduranga Rao v. State of Andhra
Pradesh [1976] 1 S.C.R. 620; followed.
     2. Right  to be  considered for  selection is  distinct
from  an   assertion  that   if	 considered  the  person  so
considered would of necessity be selected and then alone his
grievance that	he was	not considered	even though eligible
could be  examined by  the court.  And it  is impossible  to
expect a  person to  aver that if along with others eligible
he was considered he would have been selected.
						   [376 B-C]
     In the instant case, as the situation stood at the time
of  the	 impugned  recommendations  for	 promotion  and	 the
consequent appointment	made by	 Governor there	 was no such
rule providing	merit alone  as the  criterion for promotion
and the	 High Court,  though it	 does not  reveal its  mind,
appears to have proceeded on the criterion of seniority-cum-
merit which  is a  valid criterion  under Article 16 and not
violative of  Art. 233	and the	 appellants, therefore,	 who
were juniors  to respondents  3, 4  and 5 cannot be heard to
make a grievance about the promotion of respondents 3, 4 and
5 who  as and  when their  turn came  were considered and on
being found  fit were  recommended  for	 promotion  and	 the
Governor appointed them. [376 C-E]
     3.	 It   is  true	 that  the   Office  Memorandum	 No.
F.1/4/55/RPS dated May 16, 1957, issued by the Government of
India  Ministry	  of  Home   Affairs  did   contain  certain
guidelines laying  down criterion  in giving  promotions  to
selection posts.  In the  absence  of  any  material  as  to
whether the  Memorandum was  endorsed to  the High  Court or
whether the High Court adopted or acted upon the same or not
it is  difficult to  accept that  it was binding on the High
Court and any recommendation for promotion made in breach of
contravention thereof  would render  the promotion  invalid.
Even apart  from this,	the impugned promotions were made on
May 18,	 1971, after  Himachal Pradesh became a full fledged
State with  a High  Court at  the apex	of judiciary and the
memorandum would  cease to have any force or binding effect.
[377 G, 378 C-E]
     4. Promotion  from the post of subordinate Judge to the
selection grade	 post of  subordinate Judge  is a  promotion
from one  post in  subordinate judicial	 service to  another
post in the same service. This promotion would definitely be
under the  control of the High Court as provided in Art. 235
of the Constitution. In the absence of a statutory rule, the
High Court  would  be  the  sole  authority  to	 decide	 the
question of  promotion in exercise of its control under Art.
235. By	 Art. 235  the	High  Court  has  been	vested	with
complete
367
control over  the subordinates	courts and  this exercise of
control comprehends  the power	to  decide  eligibility	 for
promotion from	one post in the subordinate judicial service
to higher  post in the same service except where one reaches
the stage  of giving  promotion as  DSJ/ADSJ when  Art.	 233
would be  attracted and the power to give promotion would be
in Governor  hedged in	with the condition that the Governor
can act	 after consultation  with the  High Court  which has
been understood	 to mean  on the  recommendation of the High
Court. But  when it  comes  to	promotion  in  the  judicial
service under  the Distt.  Judge the High Court would be the
sole authority to decide the question of promotion.
					  [378 F-H, 379 A-B]
     While promotion  to the  post  of	Distt.	Judge  which
includes various  posts as  set out  in Art 236, is with the
Governor, the  High Court  would be  competent to decide the
promotion from	one post  in subordinate judicial service to
any higher  post in  subordinate judicial  service under the
District  Judge.   In  the   present  case   promotions	  of
respondents 6  and 7  from the	rank of subordinate Judge to
the selection grade post of subordinate Judge is also valid.
					    [379 G-H, 380 A]
     High Court	 of Calcutta  v. Amal  Kumar  Roy  [1963]  1
S.C.R. 437  at 454; State of Assam & Anr. v. Kuseswar Saikia
JUDGMENT:

5. The power to confirm any one in the subordinate judicial service vests in the High Court in exercise of the control vested in the High Court under Art. 235; in fact the power to promote to various posts in the subordinate judicial service under the District Judge comprehends also the power to confirm and that vests in the High Court. [380 D-E] The impugned appointments were made by promotion as DSJ/ADSJ of those belonging to subordinate judicial service by the Governor on the recommendation of the High Court as envisaged by Art. 233 and in the absence of any other valid rule promotion made on the generally well accepted principle of seniority-cum-merit is valid. Therefore the promotion of respondents 3, 4 and 5 to the post of DSJ/ADSJ and promotions of respondents 6 and 7 to the selection grade post are valid. [381 A-C] State of Assam & Anr. v. S. N. Sen & Anr. [1972] 2 S.C.R. 251; State of Bihar v. Madan Mohan Prasad & Ors. [1976] 3 SCR 110; followed.

6. Where the Government acts on the recommendation of the High Court and the action of the Government is challenged by way of a writ petition, in order to facilitate appreciation of issues raised, the administrative side of the High Court, if joined as a party, must appear and place before the Court the entire record for a fair and judicial adjudication of the issues on the judicial side of the High Court. In this case the appellants in their writ petition requested the High Court to produce the proceedings which culminated in the recommendation of the High Court to the Governor for appointment of respondents 3, 4 and 5 as DSJ/ADSJ. No action appears to have been taken on this request because no such record appears to have been produced before the High Court. Such silence militates against fair adjudication of the issues. Just and fair adjudication must not only inform the administrative side of the High Court 368 but in order to put its record beyond the slightest pale of controversy it must avoid any secrecy in this behalf consistent with public interest. [381 C-F] & CIVIL APPELLATE JURISDICTION: Civil Appeal No. 991 of 1975.

From the Judgment and Order dated 25-9-1973 of the Himachal Pradesh High Court in Civil Writ Petition No. 158/71.

Yogeshwar Prasad, A. K. Srivastava and Mrs. Rani Chhabra for the Appellant.

Dr. S. Chitale, R. N. Sachthey and S. K. Dhingra for Respondent No. 1.

S. K. Mehta, P. N. Puri and EME Anam for Respondent No.

4. K. R. Nagaraja for Respondent No. 6.

The Judgment of the Court was delivered by DFSAI, J.-Would Article 16 of the Constitution come to the rescue and be successfully invoked by appellants, admittedly juniors in the gradation list of Subordinate Judges in the State of Himachal Pradesh to respondents 3, 4 and 5, questioning the legality and validity of their promotion to the cadre of District/Additional District & Sessions Judges ('DSJ/ADSJ' for short), as also questioning the legality and validity of promotion of respondents 6 and 7 to the selection grade post of Subordinate Judge ?

Uncontroverted facts are that Himachal Pradesh was a Union Territory till January 25, 1971, when at the apex of judicial hierarchy there was a Court of Judicial Commissioner. On the introduction of the Punjab Reorganization Act, 1966, ('Reorganization Act' for short) effective from November 1, 1966, certain territories were transferred and added to the Union Territory of Himachal Pradesh simultaneously extending the jurisdiction of the Court of Judicial Commissioner of Himachal Pradesh to the transferred territories. Consequently, provision was made for allocation of persons belonging to different services in pre-reorganised State of Punjab (Respondents 4 to 7 being such allocated officers) to Union Territory of Himachal Pradesh. On May 2, 1967, the Union Territory of Himachal Pradesh was placed under the jurisdiction of Delhi High Court which continued till January 25, 1971, when statehood was conferred on the Union Territory and a full-fledged High Court of Himachal Pradesh was set up.

Himachal Pradesh (Courts) Order, 1948, ('1948 Order' for short), was issued by the Union Government in exercise of the power conferred by sections 3 and 4 of the Extra Provincial Jurisdiction 369 Act, 1947, and this Order remained in force till it was replaced by the Himachal Pradesh Subordinate Judicial Service Rules, 1962 ('1962 Rules' for short). Para 16 (2) of the 1948 Order provided for the appointment of District & Sessions Judges. The Chief Commissioner had power to appoint as many persons as he considered necessary to be District Judges. 1962 Rules appear not to have made any departure in this behalf.

Promotional avenue in Himachal Pradesh Subordinate Judicial Service moves vertically from the grass-root entry as Subordinate Judge promotable as Senior Sub-Judge-cum- Assistant Sessions Judge and then the further promotional avenue is DSJ/ADSJ.

Both the appellants were working as Senior Sub-Judge- cum-Assistant Sessions Judge and they questioned the validity and legality of promotion of respondents 3, 4 and 5 given on May 18, 1971, as DSJ/ADSJ on the ground that the post of DSJ/ADSJ is a selection post and the criterion for selection must be merit alone, seniority being treated as thoroughly irrelevant and, therefore, all those who were within the zone of eligibility should have been considered before selecting respondents 3, 4 and 5 and this having not been done, the promotion having been given purely on the basis of seniority, their promotion is invalid. Simultaneously they contended that same criterion would mutatis mutandis apply while giving promotion to Senior-sub- Judge-cum-Assistant Sessions Judge to selection grade post and that having not been done and the promotion having been given only on the basis of seniority, the same is invalid. In support of the contention reliance has been placed amongst other thing on a Memorandum dated June 15, 1957, issued by the Himachal Pradesh Administration. There is a serious controversy whether this memorandum was effective and in force on the date of impugned promotions and whether the same would apply to the case of judicial officers.

Appellants impleaded the State of Himachal Pradesh as respondent 1 and the High Court of Himachal Pradesh as respondent 2. Though the High Court would be the most competent to throw light on the vexed question as to by what criterion it selected respondents 3, 4 and 5 for promotion to the post of DSJ/ADSJ and recommended their names for appointment to the Governor, surprisingly the High Court through its Registrar did not appear and participate in the proceedings. Nor did the Bench hearing the matter call for the relevant files from the office of the High Court though a prayer to that effect was made in the writ petition.

370

Respondent 1 State of Himachal Pradesh filed the return to the writ as per the affidavit of Shri A. K. Goswami, Joint Secretary to the Government, Department of Personnel, Simla. State Law Department also appears to have scrupulously kept out from the arena of controversy. In the return it was admitted that appointments to the post of Subordinate Judges were made in accordance with the provisions of para 18 of the 1948 Order till the 1962 Rules were enacted and brought into force on April 10, 1962. It was averred that the appointment to the post of Distt. Judge used to be made under the provisions of para 16 (2) of the 1948 Order which conferred power on the Chief Commissioner after consultation with the Judicial Commissioner to appoint as many persons as he thought necessary to be District Judges. It was further contended that since Himachal Pradesh attained full statehood on January 25, 1971, appointment to the post of DSJ was governed by Art. 233 of the Constitution and, therefore, the appointments were to be made by the Governor in consultation with the High Court and accordingly respondents 3, 4 and 5 were promoted and appointed as DSJ/ADSJ on the recommendation of the High Court. The averment to that effect in para 12 of the writ petition was admitted in the return. Identical position was adopted supporting the promotion to selection grade given to respondents 6 and 7.

The return leaves no room for doubt that the promotions to the post of DSJ/ADSJ were given by the Governor on the recommendation made by the High Court to the Governor and the Governor acted upon the recommendation. It was, therefore, absolutely incumbent upon the High Court to have pointed out what criterion it adopted in selecting respondents 3, 4 and 5 for promotion before it went in search of what principle ought to be adopted in selecting persons from Sub-ordinate Judicial Service for promotion to the post of DSJ/ADSJ. There is not even a whimper as to what criterion was adopted by the High Court in formulating its recommendations both for promotion as DSJ/ADSJ and to selection grade in the scale of Subordinate Judge cum- Assistant Sessions Judge, the latter having been given by the High Court itself evidenced by the notification dated March 19, 1971.

Relevant provisions of the Constitution bearing on the question of appointment of District Judges and control of the High Court over the subordinate courts may be noticed. Article 233 reads as under:

"233. Appointment of district judges-(1) Appointments of persons to be, and the posting and promotion of, 371 district judges in any State shall be made by the Governor of the State in consultation with the High Court exercising jurisdiction in relation to such State.
(2) A person not already in the service of the Union or of the State shall only be eligible to be appointed a District Judge if he has been for not less than seven years an advocate or a pleader and is recommended by the High Court for appointment".

Article 235 reads as under:

"235. Control over subordinate courts-The control over district courts and courts subordinate thereto including the posting and promotion of, and the grant of leave to, persons belonging to the judicial service of a State and holding any post inferior to the post of district judge shall be vested in the High Court, but nothing in this article shall be construed as taking away from any such person any right of appeal which he may have under the law regulating the conditions of his service or as authorising the High Court to deal with him otherwise than in accordance with conditions of his service prescribed under such law".

Article 236 provides that in Chapter VI of Part VI of the Constitution the expression 'District Judge' includes a judge of a city civil court, additional district judge, joint district judge, assistant district judge, chief judge of a small cause court, chief presidency magistrate, additional chief presidency magistrate, sessions judge, additional sessions judge and assistant sessions judge. The expression 'Judicial Service' in the chapter means a service consisting exclusively of persons intended to fill the post of district judge and other civil judicial posts inferior to the post of district judge. Article 309 confers power on the legislature by appropriate legislation to regulate the recruitment and conditions of service of persons appointed to public services and posts in connection with the affairs of the union or of a State and till such legislation is enacted the power is conferred by the proviso to Article 309 on the President and the Governor, as the case may be, to make rules in that behalf.

At the outset it must be noticed that no Rules appear to have been enacted under Art. 309 proviso regulating recruitment and conditions of service of DSJ/ADSJ. Undoubtedly such rules will have to be in conformity with other provisions of the Constitution such as Art. 16, and the provisions included in Chapter VI of Part VI of the 372 Constitution. Till such rules are framed appointment to the post of DSJ/ADSJ will have to be made in accordance with the provisions of Arts. 233 and 235 of the Constitution.

Article 233 confers power on the Governor of the State to appoint persons either by direct recruitment or by promotion from amongst those in the judicial service as District Judges but this power is hedged in with the condition that it can be exercised by the Governor in consultation with the High Court. In order to make this consultation meaningful and purposive the Governor has to consult High Court in respect of appointment of each person as District Judge which includes an Additional District Judge and the opinion expressed by the High Court must be given full weight. Article 235 invests control over subordinate courts including the officers manning subordinate courts as well as the ministerial staff attached to such courts in the High Court. Therefore, when promotion is to be given to the post of District Judge from amongst those belonging to subordinate judicial service, the High Court unquestionably will be competent to decide whether a person is fit for promotion and consistent with its decision to recommend or not to recommend such person. The Governor who would be acting on the advice of the Minister would hardly be in a position to have intimate knowledge about the quality and qualification of such person for promotion. Similarly when a person is to be directly recruited as District Judge from the Bar the reasons for attaching full weight to the opinion of the High Court for its recommendation in case of subordinate judicial service would mutatis mutandis apply because the performance of a member of the Bar is better known to the High Court than the Minister or the Governor. In Chandra Mohan v. State of Uttar Pradesh & Ors.,(1) a Constitution Bench of this Court observed as under:

"The constitutional mandate is clear. The exercise of the power of appointment by the Governor is conditioned by his consultation with the High Court, that is to say, he can only appoint a person to the post of District Judge in consultation with the High Court. The object of consultation is apparent. The High Court is expected to know better than the Governor in regard to the suitability or otherwise of a person, belonging either to the 'judicial service' or to the Bar, to be appointed as a district judge. Therefore, a duty is enjoined on the Governor to make the appointment in consultation with a body which is the appropriate authority to give advice to him".
373

This view was reaffirmed in Chandramouleshwar Prasad v. Patna High Court & Ors.(1) observing:

"The High Court is the body which is intimately familiar with the efficiency and quality of officers who are fit to be promoted as District Judges. The High Court alone knows their merits as also demerits".

In A. Panduranga Rao v. State of Andhra Pradesh & Ors. (2) this Court observed that there are two sources of recruitment to the post of District Judge, viz., judicial service in subordinate rank and members of the Bar. In either case the consultation would assume the form of recommendation made by the High Court.

It is thus incontrovertible that appointment to the post of DSJ/ADSJ in Himachal Pradesh will have to be made in accordance with the provisions contained in Art. 233. If any rules are enacted under Art. 309 for regulating recruitment and conditions of service of DSJ/ADSJ, the rules will have to be in conformity with Art. 233 and if they violate the constitutional mandate of Art. 233 of the rules will be held ultra vires as succinctly laid dow in Chandra Mohan's case (supra). To be precise so as to leave no ambiguity, in that case rule 13 of U.P. Higher Judicial Services Rules provided for procedure for selection by promotion to the post of District Judge from the subordinate judicial service and amongst others, the procedure provided for selection to be made by a Committee consisting of two judges of the High Court and the Judicial Secretary to Government. This rule was held to be ultra vires as being violative of Art. 233 inasmuch as the High Court could be said to have abdicated its constitutional function of making recommendation to an outside authority not known to Constitution.

Turning to the facts of the case, save and except the 1948 Order no rules appear to have been enacted regulating recruitment and conditions of service DSJ/ADSJ in Himachal Pradesh. Therefore, appointment to the post of DSJ/ASDJ in Himachal Pradesh will have to be made in conformity with Art. 233. Even if para 16(2) of the 1948 Order held the field it merely provided for appointment by the Chief Commissioner (now replaced by the Governor) in consultation with the Judicial Commissioner (now replaced by the High Court). That provision would be in conformity with Art. 233. The High Court in this case recommended the names of respondents 3, 4 and 5 for promotion to the post of DSJ/ADSJ as averred by appellants 374 themselves and the Governor accepted the recommendation and the appointments were made consistent with the recommendation. It cannot be gainsaid that this is in conformity with Art. 233 and the constitutional mandate is complied with and no statutory rule in the absence of any could be said to have been violated by promotion being given in this manner. In our opinion the matter should have ended there.

The High Court, however, completely obliterating from its mind the criterion it must have followed in making the recommendation which prima facie appears to be one of the seniority-cum-merit, under-took an exercise of a search of what ought to be the criterion for promotion from the subordinate judicial service to the responsible post of District Judge. The High Court framed the question thus:

"The first question is whether in law appointment to the post of District Judge/Addl. District Judge must be made by selection of most meritorious officer upon an appraisal of the comparative merit of eligible subordinate judges or is it sufficient that it is made on the basis of seniority-cum-fitness ?"

We find it a bit difficult to follow and appreciate how the High Court could proceed on such a fruitless and bizarre enquiry unconnected with and wholly unnecessary in the fact of the case before it. The same High Court on its administrative side must have known its own mind when while making recommendation for promotion, the principle or criterion it adopted. The High Court must be presumably aware even while making recommendation for promotion to the post of DSJ/ADSJ that it was a responsible post and merit alone must guide it in making recommendation. Presumably the full court made the recommendation. The High Court took notice of the fact that there were no rules at the relevant time in Himachal Pradesh formulating the principle or criterion on which such promotion as Distt. Judge was to be recommended. If thus there was no rule and the High Court proceeded to adopt merit-cum-seniority, or seniority-cum- fitness' as a criterion for recommending promotions from subordinate judges to the post of district judge neither of which appears to violate either Art. 233 or Art. 16 or any other constitutional mandate or any statutory rule, it would be futile to proceed to examine what ought or possible criterion should really govern the decision for recommending persons from subordinate judicial service for promotion to the post of DSJ/ADSJ. If the High Court felt that the post of district judge is a very responsible post and merit alone should govern promotion from subordinate judicial service to the post of district judge it was 375 incumbent upon the High Court to propose necessary rules and get them enacted under Art. 309. That appears not to have been done. Alternatively, High Court should while making recommendation for promotion put the principle of merit-cum- seniority in the forefront and act accordingly. The High Court and the Governor appear to be agreed that the recommendation for promotion made was proper and the same was accepted without a demur. In our opinion it is then futile to examine what ought to be the criterion for such promotion, unless there is no discrenible principle on which recommendation can be justified or the recommendation is attacked as arbitrary, malafide or vitiated by bias. There is no such allegation.

The High Court after referring to some books on public administration and public services and keeping in view the status and responsibility attaching to the post of District Judge, concluded as under:

"I would therefore hold that having regard to the duties and responsibilities attaching to the post of District Judge and the position occupied by the District Judge in the judicial hierarchy, appointment to that post must be made by selection of the most meritorious officer upon an appraisal of the comparative merit of eligible Subordinate Judges. In my opinion, the principle of seniority-cum-fitness would not be a valid principle".

It is difficult to appreciate how such a principle can be enunciated in abstract. If for regulating recruitment and conditions of service of district judges it was considered essential by the High Court that promotion to the post of District Judge from the subordinate judicial service shall be on merit alone and seniority having no place in the consideration unless two are considered equally meritorious, it was incumbent upon the High Court to have proposed such a rule to be enacted under Art. 309. Neither the High Court nor the Government have proposed such rules. And surprisingly, after reaching this conclusion the High Court rejected the writ petition, frankly, on an untenable ground that the petitioners have failed to show that if they had been considered at the time when the impugned promotions were made they would have stood a fair choice of being preferred over respondents 3, 4 and 5. This is an unsustainable conclusion. If the High Court is otherwise right that when promotion is to be given on the criterion of merit alone, all those in the zone of selection or field of eligibility must be simultaneously considered and the best among them should be selected and recommended for promotion. The silence of the High Court on the most important question as to what 376 criterion it adopted while formulating its recommendation coupled with the fact that those at the top of gradation list according to their seniority were recommended is eloquent enough to conclude that principle of seniority-cum- merit was adopted by the High Court. What the High Court appears to have done is as and when the vacancy occurred the seniormost in the cadre of subordinate judges was considered and if found fit was recommended. The present grievance is by persons junior to respondents 3, 4 and 5 whose promotion is questioned and the grievance is that they were not considered along with other eligible. It is impossible to expect a person to aver that if along with others eligible he was considered he would have been selected. Right to be considered for selection is distinct from an assertion that if considered the person so considered would of necessity be selected and then alone his grievance that he was not considered even though eligible could be examined by the Court. It is, however, not necessary to dilate on this point because in our opinion as the situation stood at the time of the impugned recommendation for promotion and the consequent appointments made by Governor there was no such rule providing merit alone as the criterion for promotion and the High Court, though it does not reveal its mind, appears to have proceeded on the criterion of seniority-cum-merit which is a valid criterion under Art. 16 and not violative of Art. 233 and the appellants, therefore, who were junior to respondents 3, 4 and 5, cannot be heard to make a grievance about the promotion of respondents 3, 4 and 5 who as and when their turn came were considered and on being found fit were recommended for promotion and the Governor appointed them.

It was, however, said that Office Memorandum No. F.1/4/55-RPS dated May 16, 1957, issued by the Government of India, Ministry of Home Affairs, was applicable to the services including subordinate judicial service under the Union Territory of Himachal Pradesh before it attained statehood and that even if an office memorandum of the Government of India may not be directly applicable, it appears to have been adopted by the Union Territory of Himachal Pradesh because the same was issued by the Assistant Secretary to the Himachal Pradesh Administration as per his Memorandum No. Apptt.1/350/57, dated June 15, 1957, with a request that the contents of the Memorandum may also be brought to the notice of each member of the Departmental Promotion Committee for Class I, II and III posts constituted for each Department under the Union Territory of Himachal Pradesh. This Memorandum, appellants say, prescribes guideline and lays down criterion in giving promotions to posts which are styled as 'selection posts' as also to selection grades. Broadly 377 stated, the guidelines are that appointments to selection post and selection grade should be made on the basis of merit with regard to seniority only to the extent indicated in the memorandum. It further provided that Departmental Promotion Committee or other selecting authority should first decide the field of choice, i.e., the number of eligible officers awaiting promotion who should be considered for inclusion in the selection list provided, however, that an officer of outstanding merit may be included in the list of eligible candidates even if he is outside the normal field of choice. Field of choice was to be confined to five or six times the number of vacancies expected within a year. It was indicated that those found unfit should be excluded. Even in respect of those who are included in the field of choice each officer should be classified as outstanding, very good, good, on the basis of merit as determined by the respective records of service and thereafter a select list should be drawn up by placing the names in the order of merit as indicated earlier without disturbing the seniority inter se within each cadre. Promotion should thereafter be confined, it was suggested, to the select list and by following the order in which the names are finally arranged. It was considered desirable to periodically revise the select list.

Appellants contend that the memorandum laying these guidelines was issued, no doubt, by the Government of India when Himachal Pradesh was a Union Territory and, therefore, Government of India was competent to issue such directions in respect of services under the Union Territory of Himachal Pradesh but even if there is any doubt, once the same was adopted by Himachal Pradesh Administration, in the absence of any statutory rule it is binding and any promotion made in breach or violation of the prescribed guidelines would be invalid. There is nothing to show that that office memorandum was endorsed to the High Court and that the Administration suggested that the High Court should adopt it while making recommendations for promotion to the post of DSJ/ADSJ. In the absence of a return by the High Court to writ petition it is difficult to say whether the Administration desired that the guidelines prescribed in the memorandum should also be accepted or adopted by the High Court. In the return filed on behalf of the Himachal Pradesh Government it has been stated that the memorandum was received from the Government of India and that the memorandum did contain some guiding principles for appointment to selection posts and selection grade but they were merely directory in nature and were only issued for the sake of guidance implying that if the facts and circumstances of any particular case so warranted, the concerned authority could make deviation therefrom. It was, further stated that after Himachal Pradesh attained statehood on 378 January 25, 1971, the memorandum ceased to have any force and in the absence of any other statutory rule promotions and appointments to the posts of DSJ/ADSJ can only be made in conformity with Art. 233 of the Constitution and any other direction to the contrary would be void and of no effect.

The High Court disposed of the memorandum by a cryptic observation that there has been a serious debate before the Court on the question whether the direction contained in the aforesaid memorandum had to be complied with by the High Court and the State Government when the impugned appointments were made. After noting this debate the High Court did not proceed to dispose of the contention and did not record a finding whether the memorandum was or was not required to be complied with by the High Court while making recommendations for promotion to the posts of DSJ/ADSJ. In the absence of any material as to whether the memorandum was endorsed to the High Court or whether the High Court adopted or acted upon the same or not it is difficult to accept that it was binding on the High Court and any recommendation for promotion made in breach or contravention thereof would render the promotion invalid. Even apart from this, the impugned promotions were made on May 18, 1971, after Himachal Pradesh became a full fledged State with a High Court at the apex of judicial and the memorandum would cease to have any force or binding effect.

The same memorandum was relied on in support of the contention that in giving promotion to selection grade to respondents 6 and 7 the guidelines in the memorandum of 1957 were not only not followed but the promotions were made completely overlooking the guidelines or in contravention of the guidelines. Reasons for rejecting the efficacy of memorandum in relation to promotion to the post of DSJ/ADSJ will mutatis mutandis apply and the contention will have to be negatived. This contention must also be negatived for the additional reason that promotion from the post of subordinate judge to the selection grade post of subordinate judge is a promotion from one post in subordinate judicial service to another post in the same service. This promotion would definitely be under the control of the High Court as provided in Art. 235 of the Constitution. No statutory rule was pointed out as to how such promotion was to be given. In the absence of a statutory rule the High Court would be the sole authority to decide the question of promotion in exercise of its control under Art. 235. By Art. 235 the High Court has been vested with complete control over the subordinate courts and this exercise of control comprehends the power to decide eligibility for promotion 379 from one post in the subordinate judicial service to higher post in the same service except where one reaches the stage of giving promotion as DSJ/ADSJ when Art. 233 would be attracted and the power to give promotion would be in Governor hedged in with the condition that the Governor can act after consultation with the High Court which has been understood to mean on the recommendation of the High Court. But when it comes to promotion in the judicial service under the Distt. Judge the High Court would be the sole authority to decide the question of promotion (see The High Court, Calcutta v. Amal Kumar Roy). This becomes manifestly clear from State of Assam & Anr. v. Kuseswar Saikia & Ors. In that case one Upendra Nath Rajkhowa was promoted by the Governor as Addl. District Judge purporting to act under Art. 233 and a writ of quo warranto was sought challenging the appointment on the ground that the promotion as Addl. District Judge could only be made by the High Court acting under Art. 235. It was also contended that his further appointment as District Judge by the Governor would be void. It was so held by the High Court. On appeal when the matter came to this Court, analysing Art. 233 this Court held as under:

"It means that appointment as well as promotion of persons to be District Judges is a matter for the Governor in consultation with the High Court and the expression 'District Judge' includes an additional district judge and an additional sessions judge. It must be remembered that District Judges may be directly appointed or may be promoted from the subordinate ranks of the judiciary. The article is intended to take care of both. It concerns initial appointment and initial promotion of persons to be either District Judges or any of the categories included in it. Further promotion of District Judges is a matter of control of the High Court. What is said of District Judges here applies equally to additional District Judges and Additional Sessions Judges."

This Court accordingly held that the promotion of Rajkhowa as Addl. District Judge by the Governor was made under Art. 233 and that it was a valid appointment. Accordingly the appeal was allowed. It thus becomes crystal clear that while promotion to the post of District Judge which includes various posts as set out in Art. 236, is with the Governor, the High Court alone would be competent to decide the promotion from one post in subordinate judicial service to any higher post in subordinate judicial service under the District 380 Judge. Appellants contend that promotion of respondents 6 and 7 from the rank of subordinate judge to the selection grade post of subordinate judge is invalid as being in contravention first of the memorandum and secondly such promotion must only be on the basis of merit and not seniority. This contention must fail because no statutory rule is pointed out as to how the promotion was to be given and the High Court having given the promotion it was most competent to do so. The challenge must accordingly fail.

Appellants also contended that even if the criterion for recommendation for promotion to the post of DSJ/ADSJ is seniority-cum-merit, respondents 3, 4 and 5 did not deserve to be promoted because their unfitness stares in the face inasmuch as they were not considered suitable for confirmation as subordinate judge as and when their turn came for confirmation and that would show that they were not men of merits. It was pointed out that respondents 4 and 5 were not confirmed due to their unsatisfactory performance in discharge of duties while their colleagues in the same batch were confirmed earlier. It was further pointed out that respondent 4 was not even allowed to cross the efficiency bar for a period of about 10 years and that he was allowed to cross it for the first time in 1970. These averments have hardly any relevance. The power to confirm any one in the subordinate judicial service vests in the High Court in exercise of the control vested in the High Court under Art. 235. In fact the power to promote to various posts in the subordinate judicial service under the District Judge comprehends also the power to confirm and that vests in the High Court. It is not necessary to dilate on this point because it is concluded by a decision of this Court in State of Assam & Anr. v. S. N. Sen & Anr., wherein this Court held that under Art 235 of the Constitution the power of promotion of persons holding posts inferior to that of the District Judge being in the High Court, the power to confirm such promotees is also in the High Court and any rule in conflict with Art. 235 must be held to be invalid. This view was affirmed in State of Bihar v. Madan Mohan Prasad & Ors. This Court held that since Art. 235 of the Constitution vests the power of confirmation in the High Court, the power of determining the seniority in the service is also with the High Court. Of course, in doing so the High Court is bound to act in conformity with any rules made by the Governor under the provisions of Art. 309 of the Constitution, if there be a rule.

381

The administrative side of the High Court having chosen not to participate in the proceedings this Court must dispose of the appeal on the scanty material available on record. On the available material the appellants failed to establish violation of any existing rule, statutory or otherwise, governing promotion of persons to the post of DSJ/ADSJ as there is no such rule. The impugned appointments appear to have been made by promotion of those belonging to subordinate judicial service by the Governor on the recommendation of the High Court as envisaged by Art. 233 and in the absence of any other valid rule, promotions made on the generally well accepted principle of seniority-cum- merit appear to be valid. There is, therefore, no substance in the contention that the promotion of respondents 3, 4 and 5 to the post of DSJ/ADSJ and the promotion of respondents 6 and 7 to the selection grade post were in any manner invalid.

Before we conclude it must be pointed out that where the Government acts on the recommendation of the High Court and the action of the Government is challenged by way of a writ petition, in order to facilitate appreciation of issues raised, the administrative side of the High Court, if joined as a party, must appear and place before the Court the entire record for a fair and judicial adjudication of the issues on the judicial side of the High Court. In this case the appellants in their writ petition requested the High Court to produce the proceedings which culminated in the recommendation of the High Court to the Governor for appointment of respondents 3, 4 and 5 as DSJ/ADSJ. No action appears to have been taken on this request because no such record appears to have been produced before the High Court. Such silence militates against fair adjudication of the issues. Just and fair adjudication must not only inform the administrative side of the High Court but in order to put its record beyond the slightest pale of controversy it must avoid any secrecy in this behalf consistent with public interest.

If the High Court felt that the criterion for promotion to the post of District Judge being a post of status and responsibility in the judicial hierarchy must only be merit, seniority having no or very little place, it was incumbent upon the High Court to propose such a rule to be made under Art. 309 or adopt to itself such a rule and conform to it. But if the High Court on the one hand recommended respondents 3, 4 and 5 according to their seniority as it appears to be the case, when the vacancies occurred and accepted their appointment and on the other hand when such appointments were challenged it went in search of a principle on the basis of which promotion to the 382 post of DSJ/ADSJ should be given, it is rather difficult to reconcile these diametrically opposite actions. The High Court also was in error in proceeding to reject the appellants petition without recording a finding regarding the basis on which recommendations were made by it. We have, however, on the basis of the material before us tried to resolve the said question.

Having examined the matter in all its ramifications we are no substance in this appeal and the same is dismissed with no order as to costs.

S.R.					   Appeal dismissed.
383