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 6, Cited by 0]

Telangana High Court

K.Krishna Swamy vs The State Of Telangana on 25 March, 2025

     THE HONOURABLE SMT. JUSTICE T. MADHAVI DEVI


              WRIT PETITION (TR) NO.6454 OF 2017


                               ORDER

In this Writ Petition (TR), the petitioners are seeking a declaration that the action of the respondents in not creating promotional channel to the Superintendents worked/working in the office of the 2nd respondent right from 15.02.2003 and in not promoting the petitioners in the said posts from the date they are eligible to such promotional posts as illegal, arbitrary, unconstitutional and contrary to the provisions of Articles 14 and 21 of the Constitution of India and the judgment of the Hon'ble Supreme Court in Civil Appeal Nos.9643-44 of 1995 dt.07.11.2001 and consequently to direct the respondents to promote the petitioners in the posts that are to be created with effect from 15.02.2003 and to refix the pension of the petitioners notionally on the date on which they retired from service and to pay arrears to them and to pass such other order or orders.

2. Brief facts leading to the filing of the present Writ Petition (TR) are that the petitioners were all appointed as Typists / Junior Assistants in the office of the 2nd respondent and later were promoted to the posts W.P.(TR) No.6454 of 2017 2 of Senior Assistants and further promoted to the posts of Superintendents. All of them retired as Superintendents from the office of the 2nd respondent in the years 2008 and 2009. It is submitted that as per the Andhra Pradesh Charitable and Hindu Religious Institutions and Endowments Act, 1987 and the Rules framed thereunder, there are 5 categories of posts in the Endowments Department and Category 5 consisted of two Classes and the post of Assistant Commissioner comes under Class-I thereof. As per Rule 3 of the Rules, the post of Assistant Commissioner shall be filled (i) by direct recruitment of a person who has not less than 3 years of practice as an Advocate in the High Court of Andhra Pradesh; or (ii) by promotion from the category of Superintendent or Special Category Stenographer in the Endowments Department; or (iii) by promotion of Executive Officer Grade-I; or (iv) by transfer of a person who has been holding an equivalent post of Assistant Commissioner in any of the Charitable or Hindu Religious Institutions and Endowments established under Clause (a) of Section 6 of the Andhra Pradesh Charitable and Hindu Religious Institutions and Endowments Act, 1987 including a person in the service of Tirumala Tirupati Devasthanams. It is submitted that Note (2) of Rule 3 of the Rules gives an illustration as to how the vacancies are to be filled up in W.P.(TR) No.6454 of 2017 3 the ratio prescribed therein between the Superintendents and the Special Category Stenographers. According to the petitioners, they were fully qualified for promotion to the post of Assistant Commissioner in the vacancies reserved for Superintendents/Special Category Stenographers working in the office of the Commissioner, Endowments Department, Hyderabad. However, they were not promoted to the said post before they attained the age of superannuation, even though their cases were considered a number of times right from 2005. It is submitted that a number of promotions were given to the post of Assistant Commissioner. However, the category from which the petitioners are claiming for promotion has not been considered for promotion even though the Special Rules were not amended. It is submitted that except for the category of the petitioners in the Endowments Department, all other categories of employees were considered and promoted and on enquiry, they were informed that a Circular U.O. Note No.44232/B/SPF.A/2002 dt.15.02.2003 was issued by the GAD and therefore, the petitioners were not considered for promotion. It is submitted that as long as the Rules were permitting the Superintendents/Special Category Stenographers working in the office of the Commissioner, Endowments Department, Hyderabad to get W.P.(TR) No.6454 of 2017 4 promotion to the post of Assistant Commissioner, the respondents cannot rely upon the Circular Memo of the Government dt.15.02.2003 for not giving promotions and therefore, challenging the same, the present Writ Petition (TR) has been filed.

3. It is submitted that the U.O. Note dt.15.02.2003 was issued directing all the Departments of the Secretariat and Heads of Departments to stop appointments by transfer of Section Officers/Assistant Section Officers, Superintendents, etc., working in the Secretariat and Heads of Department Officers to the Executive cadre post localised under the Presidential Order in the Districts till further orders and these orders were issued pursuant to the judgment of the Hon'ble Supreme Court dt.07.11.2001 in Civil Appeal Nos.9643-44 of 1996 (V. Jaganadha Rao and others Vs. State of A.P. and others reported in (2001) 10 SCC 4010). It is submitted that in the last paragraph of the said judgment, the Hon'ble Supreme Court has observed that "it would be in the interest of administration to have a channel of promotion for every service so as to avoid stagnation at a particular level subject to the condition that the incumbents of a service are otherwise qualified to shoulder the responsibility of the higher promotional post." However, the respondents have not provided the channel of promotion and have W.P.(TR) No.6454 of 2017 5 not responded to the several representations made by the petitioners. However, after retirement of the petitioners in the years 2008 and 2009, the respondents have issued G.O.Ms.No.42, Finance (SMPC) Department, dt.22.02.2010, whereunder eight (8) posts of Superintendents and one (1) post of Special Category Stenographer in the office of the 2nd respondent were upgraded to that of Gazetted Superintendent/Gazetted Special Category Stenographer which is equivalent to the post of Assistant Commissioner, Endowments, in the time scale of Rs.9285 - 21550 and pursuant to the said upgradation, certain Superintendents were appointed as Gazetted Superintendents and such persons were juniors to the petitioners. Therefore, according to the petitioners, they were eligible for promotion, but for the U.O. Note dt.15.02.2003, they were not promoted and since G.O.Ms.No.42 dt.22.02.2010 has been issued, the case of the petitioners also should be considered for upgradation and consequential benefits notionally and fixation of their pension in higher posts. Initially, the petitioners filed O.A.No.6590 of 2013 before the A.P. Administrative Tribunal, Hyderabad. However, on abolition of the Tribunal, the matter was transferred to this Court and renumbered as W.P. (TR) No.6454 of 2017. W.P.(TR) No.6454 of 2017 6

4. Learned counsel for the petitioners has reiterated the submissions made in the Writ Petition (TR) and prayed for notional promotion and notional benefits at least from the date on which the posts were upgraded and the juniors were promoted to the said posts.

5. Learned Government Pleader for Services-I, on the other hand, relied upon the averments made in the counter affidavit and submitted that the Writ Petition (TR) is not maintainable as the State of Telangana is not responsible. It is submitted that the petitioners had retired in the years 2008 and 2009 in the State of Andhra Pradesh and therefore, the records would be available with the State of Andhra Pradesh and the petitioners would have to make the 'State of Andhra Pradesh' as necessary party to the Writ Petition (TR) and the State of Telangana is not responsible for the same. Further, it is also submitted that the relief claimed by the petitioners is against the ratio laid down by the Hon'ble Supreme Court in the case of V. Jagannadha Rao and others Vs. State of Andhra Pradesh and others 1. It is submitted that the U.O. Note dt.15.02.2003 was issued pursuant to the directions of the Hon'ble Supreme Court in the case of V. Jagannadha Rao and others Vs. State 1 (2001) 10 SCC 401 W.P.(TR) No.6454 of 2017 7 of Andhra Pradesh and others (1 supra) and the petitioners were not given promotions thereunder. It is submitted that juniors were not promoted vide G.O.Ms.No.42 dt.22.02.2010, but their posts were upgraded and since the petitioners had retired prior to such date, the benefit of G.O.Ms.No.42 dt.22.02.2010 cannot be granted to the petitioners. In support of his contentions, he placed reliance upon the judgment of the Hon'ble Supreme Court in the case of Government of West Bengal and others Vs. Dr. Amal Satpathi and others 2.

6. Having regard to the rival contentions and the material on record, this Court finds that though the petitioners were eligible for promotion to the posts of Assistant Commissioners from the category of Superintendents/Special Category Stenographers in the Endowments Department, they were not promoted consequent to the decision of the Hon'ble Supreme Court of India in the case of V. Jagannadha Rao and others Vs. State of Andhra Pradesh and others (1 supra). It is also not in dispute that the U.O. Note dt.15.02.2003 was issued in compliance with the directions of the Hon'ble Supreme Court. The petitioners are only seeking promotion on par with their juniors who were granted 2 2024 INSC 906 : Civil Appeal No(s). of 2024 arising out of SLP (Civil) No(s). of 2024 Diary No.43488 of 2023 dt.27.11.2024.

W.P.(TR) No.6454 of 2017

8 benefit under G.O.Ms.No.42 dt.22.02.2010. However, the learned Government Pleader for Services-I has clearly pointed out, and it is also admitted by the petitioners in the Writ Petition (TR), that the juniors were not promoted but the posts themselves were upgraded and the persons who were working in the said posts at the relevant point of time were given the benefits of upgraded post. As held by the Hon'ble Supreme Court in the case of Government of West Bengal and others Vs. Dr. Amal Satpathi and others (2 supra), promotion only becomes effective upon the assumption of duties on the promotional post and not on the date of occurrence of the vacancy or the date of recommendation. Since the petitioners were Superintendents before the upgradation of the posts, they are not entitled to the retrospective financial benefits associated with the upgraded post of Gazetted Superintendents or Gazetted Special Category Stenographers. Therefore, this Court is of the opinion that the petitioners are not eligible for upgradation of the post prior to issuance of G.O.Ms.No.42 in the year 2010. Further, this Court is also in agreement with the contention of the learned Government Pleader that since the petitioners retired in the years 2008 and 2009, i.e., before bifurcation of the State, they would have grievance against the W.P.(TR) No.6454 of 2017 9 Government of Andhra Pradesh and not against the Government of Telangana.

7. The Writ Petition (TR) is accordingly dismissed. No order as to costs.

8. Pending miscellaneous petitions, if any, in this Writ Petition (TR) shall stand closed.

___________________________ JUSTICE T. MADHAVI DEVI Date: 25.03.2025 Svv