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 0, Cited by 12]

Supreme Court of India

Dharam Vir Singh Tomar vs The Administrator, Delhi Admn. And ... on 7 May, 1991

Equivalent citations: AIR1991SC1924, 1991LABLC1695, 1991SUPP(2)SCC635, AIR 1991 SUPREME COURT 1924, 1991 AIR SCW 1790, 1991 LAB. I. C. 1695, 1991 (2) SCC(SUPP) 635, 1991 SCC (SUPP) 2 635, (1991) 17 ATC 925

Bench: A.M. Ahmadi, S.C. Agrawal

JUDGMENT

1. Special leave granted.

2. Heard counsel for the appellant, the contesting respondent No. 5 and the Delhi Administration. The grievance of the appellant is that although he was senior to respondent No. 5 Vasu Chimnani, he was not placed in the selection grade while his junior was granted that very scale. To support his contention of seniority, our attention was drawn to Annexure 'A' appended to the affidavit of January 4, 1982 (page 21). That document shows that the appellant was appointed on 1st November, 1972, whereas the respondent No. 5 was appointed on 1st May, 1973. This would show that he was senior to respondent No. 5. It is obvious from the clarification issued by the Director of Education dated 4th April, 1973, Annexure 'AA' (page 22) that Selection Grade to teachers was to be given on the basis of seniority, subject to fitness. The expression 'fitness' means that there should not be any adverse entry in the Character Rolls of the concerned person at least for the last three years and no disciplinary proceedings should be pending against him. So far as the appellant is concerned indisputably there was no adverse entry in his C.Rs. nor was any disciplinary proceeding pending against him at the relevant point of time. Therefore, he was clearly fit to be placed in the Selection Grade and since he was senior to respondent No.6, it is difficult to understand how his claim was by-passed.

3. It was said that he was declared surplus and, therefore, he was not entitled to be placed in the Selection Grade. There are two difficulties in accepting this contention. Firstly, he was senior to respondent No. 5, then he ought not to have been declared surplus. Secondly, even according to Rule 47(4) of the Delhi School Education Rules, 1973, he was entitled to carry his seniority to the school where he was posted on being declared surplus. Therefore, by being declared surplus he could not lose his seniority. So far as the" qualifications go, it is clear from Annexure 'A' (page 21) that he was M.A., B.Sc. (Ag.), M.Ed., whereas respondent No. 5 was B.A. B.Ed. This would show that he was better qualified than respondent No. 5 and even on that ground he was entitled to be placed in selection grade.

4. For the above reasons we are of the opinion that he was wrongly by-passed and he ought to have been placed in the Selection Grade on the date his junior, respondent No. 5, was placed therein. We direct that he be placed in the Selection Grade w.e.f. the date his junior, respondent No. 5 was granted that benefit and he may be granted all monetary benefits accruing from such placement within a period of three months from today. The appeal is allowed accordingly, with no order as to costs.