Supreme Court of India
Dilip Kumar Garg & Anr vs State Of U.P. & Ors on 3 March, 2009
Equivalent citations: 2009 AIR SCW 2374, 2009 (4) SCC 753, 2009 LAB IC 1967, 2009 (4) ALL LJ 231, (2009) 2 LAB LN 433, (2009) 3 SCT 339, (2009) 3 RECCRIR 41, (2009) 3 SERVLR 313, (2009) 3 SCALE 521, (2009) 121 FACLR 396, (2010) 1 SERVLJ 131
Author: Markandey Katju
Bench: Markandey Katju, R. V. Raveendran
REPORTABLE
IN THE SUPREME COURT OF INDIA
CIVIL APPELLATE JURISDICTION
CIVIL APPEAL NO. 5122 OF 2007
Dilip Kumar Garg and another .. Appellant (s)
-versus-
State of U.P. and others .. Respondent (s)
JUDGMENT
MARKANDEY KATJU, J.
1. This appeal by special leave has been filed against the judgment and order dated 3.11.2006 in Civil Misc. Writ Petition No. 78513 of 2005 of the High Court of Judicature at Allahabad.
2. Heard learned counsel for the parties and perused the record.
3. The dispute in this appeal is regarding the validity of Rule 5(ii) of the U.P. Public works Department Group-B Civil Engineering Service Rules 2004 (in short `the 2004 Rules').
4. Rule 5 of the 2004 Rules states :
"5. Recruitment to the posts in the service shall be made from the following sources:
(i) Fifty percent by direct recruitment through the Commission.
(ii) Fifty percent by promotion through the Commission from amongst the substantively appointed Junior Engineers (Civil) and Junior Engineers (Technical) who have completed seven years service as such on the first day of the year of recruitment.
Provided that the promotion shall be made in such a manner that ninety percent posts shall be filled up by Junior Engineers (Civil) and ten percent posts shall be filled up by Junior Engineers (Technical)."
5. The dispute is between the Junior Engineers of the PWD department of the U.P. Government who are degree holders and those who are only diploma holders.
6. The submission of Shri B.A. Bobde, learned counsel for the appellants (the degree holders) is that while the U.P. Service of Engineers (Building and Road Branch) (Class II) Rules, 1936 (in short `the 1936 Rules) provided in Rule 9(ii) thereof that no Junior Engineer who was only diploma holder would be promoted as Assistant Engineer unless he has passed the qualifying examination that the Government may prescribe, this requirement has been done away with by rule 5 of the 2004 Rules.
7. It may be mentioned that in 1966 there was an amendment to the 1936 Rules which provided that a Junior Engineer who is a diploma holder could be promoted as Assistant Engineer provided he either acquired the qualification prescribed in Rule 9(1) or he passed the qualifying examination.
8. Thereafter certain amendments were made to the Rules, but in our opinion they are not relevant in the present case.
9. The submission of Shri Bobde is that Rule 5(ii) of the 2004 Rules violates Article 14 of the Constitution, because it makes unequals as equals by completely divesting the requirement for the Junior Engineers who are only diploma holders either of acquiring the requisite technical qualification or passing a qualifying examination for promotion as Assistant Engineer. It is submitted that Article 14 can be violated not only by treating equals as unequals, but also by treating unequals as equals.
10. In State of Jammu & Kashmir vs. Triloki Nath Khosa & others AIR 1974 SC 1, the rule which provided that only degree holders in the cadre of Assistant Engineers shall be entitled to be considered for promotion to the next higher cadre of Executive Engineers while the diploma holder Assistant Engineers were not eligible for such promotion was challenged as violative of Article 14. However, the Constitution Bench of this Court repelled this challenge and observed that though the persons appointed directly and by promotion were integrated into a common class of Assistant Engineers, they could, for the purpose of promotion to the cadre of Executive Engineers, be classified on the basis of educational qualifications.
11. However, in Mohammad Shujat Ali & others vs. Union of India & others, AIR 1974 SC 1631, another Constitution Bench of this Court struck a different note and observed that for promotion to a higher post, discrimination based on educational qualifications not obligated by the nature of duties or responsibilities of the higher post would be violative of Article 14 of the Constitution.
12. In Roop Chand Adlakha & others vs. Delhi Development Authority & others, AIR 1989 SC 307, this Court while taking note of T.N. Khosa's case (supra) and Mohd. Shujat Ali's case (supra) observed in para 7 as under:
" 7. ......If the differences in the qualification has a reasonable relation to the nature of duties and responsibilities, that go with and are attendant upon the promotional-post, the more advantageous treatment of those who possess higher technical qualifications can be legitimized on the doctrine of classification. There may, conceivably, be cases where the differences in the educational qualifications may not be sufficient to give any preferential treatment to one class of candidates as against another. Whether the classification is reasonable or not must, therefore, necessarily depend upon facts of each case and the circumstances obtaining at the relevant time. When the state makes a classification between two sources, unless the vice of the classification is writ large on the face of it, the person assailing the classification must show that it is unreasonable and violative of Article
14. A wooden equality as between all classes of employees irrespective of all distinctions or qualifications, or job-requirements is neither constitutionally compelled nor practically meaningful. This Court in General Manager, South Central Railway vs. A.V.R. Siddhanti, (1974) 3 SC 207 at p. 214 : (AIR 1974 SC 1755 at p. 1`760 observed :
"....A wooden equality as between all classes of employees regardless of qualifications, kind of jobs, nature of responsibility and performance of the employees is not intended, nor is it practicable if the administration is to run. Indeed, the maintenance of such a `classless' and undiscerning `equality' where, in reality, glaring inequalities and intelligible differentia exist, will deprive the guarantee of its practical content. Broad classification based on reason, executive pragmatism and experience having a direct relation with the achievement of efficiency in administration, is permissible...."
13. In P. Murugesan and others vs. State of Tamil Nadu and others, (1993) 2 SCC 340, this Court held up the validity of the rule prescribing the ratio of 3:1 between graduates and diploma holders in promotion as also the longer qualifying period for service for diploma holders. While noting the earlier decisions a three-Judge Bench of this Court observed:
"14. This decision clearly supports the appellant's contention and goes to sustain the validity of the impugned amendment. If the diploma holders can be barred altogether from promotion, it is difficult to appreciate how and why is the rule-making authority precluded from restricting the promotion. The rule- making authority may be of the opinion, having regard to the efficiency of the administration and other relevant circumstances that while it is not necessary to bar the diploma holders from promotion altogether, their chances of promotion should be restricted. On principle, there is no basis for the contention that only two options are open to a rule-making authority - either bar the diploma holders altogether or allow them unrestricted promotion on par with the graduates."
14. In J. Ranga Swamy vs. Govenrment of Andhra Pradesh and others, AIR 1990 SC 535 and in State of Rajasthan and others vs. Lata Arun, AIR 2002 SC 2642, this Court observed that the eligibility qualification for admission to a course or for recruitment or promotion in service are matters to be considered by the appropriate authority, and not by the Courts.
15. In the present case, what we find is that Rule 5(ii) of the 2004 Rules has done away with the requirement of passing a qualifying examination for the diploma holder Junior Engineers for promotion as Assistant Engineers, and they have been placed at par with degree holder Junior Engineer for this purpose. We see no unconstitutionality or illegality in the same. It is entirely for the authorities to decide whether the degree holders and diploma holders should be treated at par or not for the purpose of promotion from the post of Junior Engineer to the post of Assistant Engineer.
16. Shri Bobde, learned counsel for the appellants submitted that degree holders Junior Engineers have always been treated differently from Junior Engineers who are only diploma holders for the purpose of promotion, and that the latter have always been required either to get the requisite qualification or pass the qualifying examination. In our opinion, merely because in the past they have been treated differently does not mean that they cannot be treated identically subsequently.
17. In our opinion Article 14 should not be stretched too far, otherwise it will make the functioning of the administration impossible. The administrative authorities are in the best position to decide the requisite qualifications for promotion from Junior Engineer to Assistant Engineer, and it is not for this Court to sit over their decision like a Court of Appeal. The administrative authorities have experience in administration, and the Court must respect this, and should not interfere readily with administrative decisions. (See Union of India vs. Pushpa Rani and others 2008 (9) SCC 242 and Official Liquidator vs. Dayanand and others 2008 (10) SCC 1).
18. The decision to treat all Junior Engineers, whether degree holders or diploma holders, as equals for the purpose of promotion is a policy decision, and it is well-settled that this Court should not ordinarily interfere in policy decisions unless there is clear violation of some constitutional provision or the statute. We find no such violation in this case.
19. In Tata Cellular vs Union of India, AIR 1996 SC 11 SC, it has been held that there should be judicial restraint in administrative decision. This principle will apply all the more to a Rule under Article 309 of the Constitution.
20. For the reasons afore-mentioned, this appeal fails and is hereby dismissed. There shall be no order as to costs.
21. The Interlocutory Application for intervention stands dismissed as the same becomes infructuous in view of our decision given in Civil Appeal No. 5122/2007.
.............................J. (R. V. Raveendran) ...........................J. (Markandey Katju) New Delhi;
March 3, 2009