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 1, Cited by 1]

Supreme Court of India

G.R.Baqual vs State Of Jammu & Kashmir on 4 March, 1970

Equivalent citations: 1970 AIR 1376, 1970 SCR (3) 878, AIR 1970 SUPREME COURT 1376, 1970 LAB. I. C. 1163

Author: M. Hidayatullah

Bench: M. Hidayatullah, J.C. Shah, K.S. Hegde, A.N. Grover, A.N. Ray, I.D. Dua

           PETITIONER:
G.R.BAQUAL

	Vs.

RESPONDENT:
STATE OF JAMMU & KASHMIR

DATE OF JUDGMENT:
04/03/1970

BENCH:
HIDAYATULLAH, M. (CJ)
BENCH:
HIDAYATULLAH, M. (CJ)
SHAH, J.C.
HEGDE, K.S.
GROVER, A.N.
RAY, A.N.
DUA, I.D.

CITATION:
 1970 AIR 1376		  1970 SCR  (3) 878
 1970 SCC  (1) 619


ACT:
Civil Service-Officer, junior to others, selected for a post
equivalent  to	a higher post-Whether amounts  to  seniority
over others-Scope ofsuch selection.



HEADNOTE:
The   appellant	  and	respondents  2,	  3   and   4	were
superintendents	 in  the  State	 Secretariat  service,	 the
appellant  being junior to the three respondents.  In  1959,
the  appellant	was appointed as Personal Assistant  to	 the
Chairman of the Legislative Council, and shortly thereafter,
the  three respondents were promoted as	 Under	Secretaries.
In 1963, the appellant was transferred to the Secretariat as
Under  Secretary.   In	1964,  the  three  respondents	were
promoted as Deputy Secretaries.
On  the	 question,  whether by appointment as  P.A.  to	 the
Chairman of the Legislative Council the appellant was senior
to  the	 respondents,  and hence, was entitled	to  be	also
appointed as Deputy Secretary,
HELD  :	 Under	the Jammu and  Kashmir	Legislative  Council
Secretariat  (Regulation and Conditions of  Service)  Rules,
1959,  a P.A. to the Chairman of the Legislative Council  is
equated	 to a P.A. to a Minister who is equated to an  Under
Secretary.  But, in the present case, the appellant was	 not
promoted  to the post of P.A. to the Chairman.	He was	only
selected to serve as P.A. and such selection did not  confer
on him any privilege beyond holding that post as long as the
Chairman would have him.  Under r. 24 of the Rules also,  it
is the substantive post that matters and,there the appellant
was junior to the respondents. [879 E-F.  G-H; 880 A-B]



JUDGMENT:

CIVIL APPELLATE JURISDICTION : Civil Appeal No. 1584 of 1968.

Appeal from the judgment and order dated December 21. 1966 of the Jammu and Kashmir High Court in Writ Petition No. 40 of 1965.

A. S. R. Chari, K. R. Chaudhuri and K. Rajendra Chaudhuri, for the appellant.

N. S. Bindra, R. N. Sachthey and B. D. Sharma, for respon- dent No. 1.

The Judgment of the Court was delivered by Hidayatullah CJ. This appeal arises from the judgment and order of the Jammu & Kashmir High Court, December 21, 1966, dismissing a petition under Art. 32(2-A) of the Jammu & Kashmir Constitution filed by the petitioner/appellant G. R. Baqual 8 7 9 for certain reliefs on the ground that he, has been discriminated against and punished without recourse to statutory provisions and procedure. The facts of the case are as follows :

The appellant who is a Graduate of the Punjab University entered the Secretariat service of the Jammu & Kashmir State on November 8, 1946 as a clerk. Later he was promoted as Superintendent on September 26, 1957 and was holding a grade of Rs. 150-15-300 (revised 200-20-300-25-400). He was then appointed as Personal Assistant in gazetted rank,in the grade of Rs. 200-400 (revised 250-25-350-30-500) and became P.A. to the Chairman of the Legislative Council by his order dated October 23, 1959. The appellant was then transferred to the 'Civil Secretariat as an Under-Secretary on September 30, 1963 under Government orders in the same grade of Rs. 25,0-500. He claimed seniority against other Under- Secretaries when on April 14, 1964, the Government promoted four Under-Secretaries to the post of Deputy Secretaries in the pay scale of Rs. 450-800 which included three of the respondents in this appeal. He was not promoted and he claimed that he was so entitled both on his seniority and under the statutory rules.
The case of the appellant is almost entirely based upon his appointment as Personal Assistant to the Chairman of the Legislative Council which is equated with an Under-Secretary
-under the Jammu & Kashmir Legislative Council Secretariat (Regulation and conditions of Service) Rules, 1959. Under these rules, a P.A. to the Chairman of the Legislative Council is equated to a P. A. to a Minister and he is in his turn equated with an UnderSecretary and enjoys the same scale of pay. This scale of pay is certainly higher than the scale of pay which the Superintendent gets. It was admitted before us that the appellant was not senior to the other Superintendents in the substantive post of Superintendent. In other -words, if everything had been equal, he would be junior to respondents Nos. 2, 3 and 4 and would take his turn for promotion after them. He claims seniority on the basis of his deputation as P.A. to the Chairman of the Legislative Council and his supposed equation to an Under-Secretary. As a matter of fact, he was not promoted as Under-Secretary. He was only selected to serve as P.A. and that carried the pay and the gazetted rank. It happens frequently in service that such selections are made particularly in Secretarial line by Ministers, Chairman of Legislative Council or Speaker. Even in this Court such selections are made of persons to serve as Secretaries to the Hon'ble Judges. This selection- carries more pay while it lasts and gives a rank which the holder enjoys as a gazetted officer, but it does 880 not confer any more privilege. In matters of promotion and ranking, the substantive posts matter, and here, the appellant admits that he was junior to the others. His appointment to a post which in emoluments was equal to that of an Under-Secretary was not in the regular line. It was by selection and could not therefore confer on him any privilege beyond holding that post as long as the Chairman of the Legislative Council would have him as his Personal Assistant.. The appellant tried to prove his case by reference to rule 24 of the Jammu & Kashmir Civil Services (Classification, Control a.-id Appeal) Rules, 1956. But that rule also says that the seniority of a person has reference to the service, class, category or grade with reference to which the question had arisen and' that such seniority shall be determined by the date of his first appointment in such class, service, category or grade as the case may be. Here the service on which emphasis should be placed is the post of Superintendent and there, the appellant admits that he is junior to respondents 2, 3 and
4. Therefore, neither on the basis of the statutory rule nor on tile basis of any practice or convention is he entitled to seniority from the post of Superintendent to the next grade. He must take his turn in accordance with his seniority as Superintendent which was his substantive post when his deputation began. We see no force in this appeal which 'I be dismissed. There shall be no order as to costs.

V.P.S. Appeal dismissed 881