Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 5, Cited by 10]

Supreme Court - Daily Orders

The State Of Rajasthan Rajasthan State ... vs Smt. Uma Dadhich on 21 January, 2019

Equivalent citations: AIRONLINE 2019 SC 2437, AIRONLINE 2019 SC 2562

Bench: D.Y. Chandrachud, Hemant Gupta

                                                            1


                                                                                     REPORTABLE
                                             IN THE SUPREME COURT OF INDIA

                                              CIVIL APPELLATE JURISDICTION

                                               CIVIL APPEAL NO. 883 OF 2019
                                                (@ SLP(C) No. 492 of 2017)

                      RAJASTHAN STATE SPORTS COUNCIL & ANR.                       Appellant(s)


                                                           VERSUS


                      SMT. UMA DADHICH & ANR.                                    Respondent(s)



                                                          JUDGMENT

Dr. Dhananjaya Y. Chandrachud, J.

Leave granted.

Respondent no. 1 was appointed under the Rajasthan State Sports Council on the post of Coach Grade-III on 20 March 1986. She was thereafter promoted as Coach Grade-II on 22 February 1990 and as Coach Grade-I on 10 January 1997.

On 27 February 2009, nine persons were promoted to the post of Sports Officer from the post of Coach Grade-I. Respondent No. 1 instituted a writ petition before the High Court against the decision of the appellant to promote respondent No. 2 for vacancies falling in the year 2003-2004. Signature Not Verified Digitally signed by MANISH SETHI Date: 2019.01.24

The learned Single Judge dismissed the writ petition by 15:56:33 IST Reason: an order dated 1 April 2015. In appeal, a Division Bench of the High Court reversed the judgment of the learned Single Judge. 2 While reversing the judgment of the learned Single Judge, the High Court has observed as follows:

“It is not in dispute that the criteria of seniority-cum-merit and merit for the purpose of promotion to the post of Sports Officer was introduced by the Rajasthan State Sports Council Service Rules, 2006. The criteria settled in the year 2006 by no stretch of imagination could have been made applicable for the vacancy that occurred prior to introduction of the Rules aforesaid.” It is this finding which forms the basis of the ultimate direction that was issued by the Division Bench of the High Court to reconsider the case of respondent No. 1 for promotion as Sports Officer against vacancies of the year 2003-2004 by adopting the criteria applicable at the relevant time.
In order to complete the narration of facts, it would be necessary to note that the earlier criterion for promotion to the post of Sports Officer prior to the year 2006 was seniority. Thereafter, the criterion was altered to seniority- cum-merit and merit. The High Court proceeded on the basis that the criterion prevalent in 2006 could not have been applied to prior vacancies.
There is merit in the submission which has been urged on behalf of the appellants that the respondent had no vested right to promotion but only a right to be considered in accordance with the rules as they existed on the date when the case for promotion was taken up. This principle has been reiterated in several decisions of this Court. [See H.S. Grewal 3 Vs. Union of India1, Deepak Agarwal Vs. State of Uttar Pradesh2 and State of Tripura Vs. Nikhil Ranjan Chakraborty3 and Union of India & Ors. Vs. Krishna Kumar & Ors.4] The judgment in Y.V. Rangaiah Vs. Sreenivasa Rao5 dealt with a situation where the rules required that the promotional exercise must be completed within the relevant year. Rangaiah’s case (supra), has hence been distinguished in the judgments noted above.
Rule 9(4) of the Rajasthan State Sports Council Service Rules, 2006 on which reliance has been placed on behalf of the appellant does not indicate that the vacancies must be filled in on the basis of Rules as they prevail in the year in which they have occurred.
Rule 9(4) is in the following terms:-
“The appointing authority shall determine the vacancies of earlier years, year wise which were required to be filled in by promotion, if such vacancies were not determined and filled earlier in the year in which they were required to be filled in.” In this view of the matter, the direction which was issued by the High Court is unsustainable.
1 (1997) 11 SCC 758 2 (2011) 6 SCC 725 3 (2017) 3 SCC 646 4 CA@SLP(C) No. 26541 of 2014 decided on 14 January 2019. 5 (1983) 3 SCC 284 4 We, however, clarify that in the event that respondent No. 1 has been promoted in the meantime in regular course, this order will not affect the merits of that promotion.

The appeal is, accordingly, allowed. The impugned judgment of the High Court is set aside.

There shall be no order as to costs.

...…...….......………………........J. (DR. DHANANJAYA Y. CHANDRACHUD) …...…........……………….…........J. (HEMANT GUPTA) NEW DELHI, January 21, 2019 5 ITEM NO.58 COURT NO.11 SECTION XV S U P R E M E C O U R T O F I N D I A RECORD OF PROCEEDINGS Petition(s) for Special Leave to Appeal (C) No(s). 492/2017 (Arising out of impugned final judgment and order dated 23-11-2015 in DBCSA No. 473/2015 passed by the High Court Of Judicature For Rajasthan At Jodhpur) RAJASTHAN STATE SPORTS COUNCIL & ANR. Petitioner(s) VERSUS SMT. UMA DADHICH & ANR. Respondent(s) Date : 21-01-2019 This petition was called on for hearing today. CORAM :

HON'BLE DR. JUSTICE D.Y. CHANDRACHUD HON'BLE MR. JUSTICE HEMANT GUPTA For Petitioner(s) Mr. Sandeep Pathak, Adv.
Ms. Archana Pathak Dave, AOR Mr. Utsav, Adv.
For Respondent(s) Mr. Rishabh Sancheti, Adv.
Mr. Sanyat Lodha, Adv.
for Mr. P. V. Saravana Raja, AOR UPON hearing the counsel the Court made the following O R D E R Leave granted.
The appeal is allowed in terms of the signed reportable judgment.
Pending application(s), if any, shall stand disposed of.


(MANISH SETHI)                                  (SAROJ KUMARI GAUR)
COURT MASTER (SH)                                  BRANCH OFFICER
(Signed reportable judgment is placed on the file)