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 7, Cited by 72]

Supreme Court of India

Union Public Service Commission vs M.Sathiya Priya And Ors. on 13 April, 2018

Equivalent citations: AIR 2018 SUPREME COURT 2790, 2018 LAB IC 3059 2018 (7) ADJ 54 NOC, 2018 (7) ADJ 54 NOC, AIRONLINE 2018 SC 46

Author: Mohan M. Shantanagoudar

Bench: Kurian Joseph, Mohan M. Shantanagoudar, Navin Sinha

                                                       1


                                                                         REPORTABLE
                                    IN THE SUPREME COURT OF INDIA
                                    CIVIL APPELLATE JURISDICTION
                                    CIVIL APPEAL NO. 10854 OF 2014


         Union Public Service Commission                                     ..Appellant


                                                   Versus


         M. Sathiya Priya and others                                   . .Respondents



                                                J U D G M E N T




         MOHAN M. SHANTANAGOUDAR, J.

1. This   appeal   is   directed   by   the   Union   Public   Service Commission (for short, ‘UPSC’) against the judgment and order dated   24.06.2013,   passed   by   the   High   Court   of   Judicature   at Signature Not Verified Digitally signed by Madras   in   Writ   Petition   No.   15367   of   2010,   whereby   the   High NARENDRA PRASAD Date: 2018.04.13 18:22:34 IST Reason: Court has dismissed the aforesaid writ petition filed by the UPSC 2 and confirmed the order of the Central Administrative Tribunal, Chennai   Bench,   Chennai   (for   short,   ‘CAT’),   dated   07.04.2010 directing   the   official   respondents   to   consider   the   name   of     the first respondent herein for appointment to the IPS by taking into account   the   service   records   for   the   period   from   1.4.2003   to 31.3.2008, and appoint her to the IPS by notionally treating such appointment   with   effect   from   the     date   of   notification,   i.e., 5.5.2009, and also by giving appropriate place of seniority to the first respondent amongst the private respondents.

2. Brief facts leading to this appeal are:

The   first   respondent   (contesting   respondent)   was   appointed   as Deputy Superintendent of Police in the State of Tamil Nadu; she joined   for   duties   on   26.05.1997;   she   was   promoted   as Superintendent   of   Police   on   10.06.2006   and   has   worked   at different  places   on  the   said post.   In the seniority list of State Police   Service   (for   short  ‘SPS’)  Officers,  the first respondent,  at the given point of time, stood at serial No.11.   Since the fourth person   in   the   seniority   list  was  over­aged,  the  first  respondent was effectively considered at serial No.10 in the seniority list for the   purpose   of   this   case.     For   the   year   2008,   there   were   ten vacancies  for  SPS  to  the Indian Police Service (for short, ‘IPS’), 3 which is an All India Service.  The appointment by promotion to the   IPS   is   governed   by   the   IPS   (Appointment   by   Promotion) Regulations,   1955   (hereinafter   referred   to   as   the   ‘Regulations’).
The zone of consideration is three times the number of vacancies and, therefore, at least thirty names ought to be considered for appointment to the IPS.  The names of the first thirty officers in the SPS including the name of the first respondent, were placed before the Selection Committee for consideration for appointment to the IPS for the year 2008.   The name of the first respondent was considered at serial No. 9 in the zone of consideration.   On an   oral   assessment   of   her   service   records,   the   Selection Committee graded the first respondent as “Good”.   On  the basis of   this   grading,   she   could   not   be   included   in   the   select   list   of 2008 due to the statutory limit of its size and the availability of officers   with   higher   grading   for   inclusion   in   the   select   list.
Though, at an earlier point of time, it was found that disciplinary proceedings   were   pending   against   Srimati   V.   Jayashree (respondent no.6 herein), subsequently on being cleared by the disciplinary   authority,   the   Government   of   India   issued   a notification   appointing   Srimati   V.   Jayashree   also   to   the   IPS.
4
Thus, all the ten vacancies were filled by the Government of India including that of respondent no.6 herein.

3. Aggrieved by the non­inclusion of her name in the select list of 2008, the first respondent filed Original Application No. 441 of 2009   before   the   CAT,   inter   alia   contending   that   on   valid assessment of her service records, the Selection Committee ought to have graded her as “Outstanding” or at least “Very Good”, and in that event she would have been selected for appointment to the IPS. She also contended that her service records are better than   those   of   almost   all   the   private   respondents   and   that   the Selection Committee had acted in an arbitrary manner in making the selection by superseding her for appointment to the IPS.

4. The CAT allowed the Original Application No. 441 of 2009 filed   by   the   first   respondent   herein   by   its   judgment   dated 07.04.2010.   The judgment of the CAT is confirmed by the High Court   of   Judicature   at   Madras   in   Writ   Petition   No.   15367   of 2010, vide impugned judgment and order dated 24.06.2013.  The judgments of the CAT and the High Court are called in question in this appeal by the UPSC.

5. There cannot be any dispute that the UPSC discharges the functions   and   duties   assigned   to   it   under   Article   320   of   the 5 Constitution.  By virtue of the provisions in the All India Services Act, 1951, separate recruitment rules have been framed for the IAS/IPS/IFS.   In pursuance of Sub­rule (1) of Rule 9 of the IPS (Recruitment) Rules, 1954, the IPS (Appointment by Promotion) Regulations,   1955   have   been   framed.     The   method   of appointment is provided in Regulation 5, which reads thus:

“5. PREPARATION   OF   A   LIST   OF   SUITABLE OFFICERS:­ 5(1) Each Committee shall ordinarily meet every year and prepare a list of such members of the State   Police   Service   as   are   held   by   them   to   be suitable   for   promotion   to   the   Service.   The number of members of the State Police Service to be included in the list shall be determined by the Central   Government   in   consultation   with   the State   government   concerned,   and   shall   not exceed   the   number   of   substantive   vacancies   as on the first day of January of the year in which the   meeting   is   held,   in   the   posts   available   for them under rule 9 of the Recruitment Rules. The date and venue of the meeting of the Committee to make the selection shall be determined by the Commission; 
Provided that no meeting of the Committee shall   be   held,   and   no   list   for   the   year   in question shall be prepared when;
a. there are no substantive vacancies as on the first day of January of the year   in   the   posts   available   for   the members of the state Police Service under   rule   9   of   the   recruitment rules; or 6 b.  the   Central   Government   in consultation   with   the   State Government   decides   that   no recruitment   shall   be   made   during the   year   to   the   substantive vacancies   as   on   the   first   day   of January   of   the   year   in   the   posts available   for   the   members   of   the State Police Service under rule 9 of the Recruitment Rules;
Provided further that where no meeting of the Committee could be held during a year for any reason other than that provided for in   the   first   proviso   as   and   when   the Committee   meets   again,   the   Select   List shall be prepared separately for each year during   which   the   Committee   could   not meet as on the 31st December of each year.
EXPLANATION:­ In case of Joint Cadres, a separate   select   list   shall   be   prepared   in respect of each State Police Service.
5(2) The Committee shall consider for inclusion to the said list, the cases of members of the State Police   Services   in   the   order   of   seniority   in   that service of a number which is equal to three times the number referred in sub­regulation (1).
Provided   that   such   restriction   shall   not apply in respect of a State where the total number   of   eligible   officers   is   less   than three times the maximum permissible size of  the   Select List and in such a case the Committee   shall   consider   all   the   eligible officers;
Provided   further   that   in   computing   the number   for   inclusion   in   the   field   of consideration,   the   number   of   officers 7 referred   to   in   sub­regulation   (3)   shall   be excluded;
Provided also that the Committee shall not consider the case of a member of the State Police   Service   unless   on   the   first   day   of January   of   the   year   for   which   the   Select List   is   prepared   he   is   substantive   in   the State Police Service and has completed not less than eight years of continuous service (whether   officiating   or   substantive)   in   the post of Deputy Superintendent of Police or in   any   other   post   or   posts   declared equivalent   thereto   by   the   State Government.
Provided   also   that   in   respect   of   any released   Emergency   Commissioned   or Short   Service   Commissioned   officers appointed to the State Police Service, eight years   of   continuous   service   as   required under   the   preceding   proviso   shall   be counted   from   the   deemed   date   of   their appointment to that service, subject to the condition that such officers shall be eligible for   consideration   if   they   have   completed not   less   than   four   years   of   actual continuous   service,   on   the   1 st day   of January   of   the   year   for   which   the   Select List   is   prepared,   in   the   post   of   Deputy Superintendent   of   Police   or   in   any   other post   or   posts   declared   equivalent   thereto by the State Government.
EXPLANATION:   The   powers   of   the   State Government under the third proviso to the sub­regulation   shall   be   exercised   in relation to the members of the State Police Service   of   constituent   State,   by   the Government of that State.
8
5(2)(A) Deleted.
5(3) The Committee shall not consider the cases of  the  members of the State Police Service who have attained the age of 54 years on the first day of January of the year for which the Select List is prepared:
 Provided that a member of the State Police Service whose name appears in the Select List prepared for the earlier year before the date of the meeting of the Committee and who has not been appointed to the service only because he was included provisionally in that Select List shall be considered for inclusion in the fresh list to be prepared by the   Committee,   even   if   he   has   in   the meanwhile,   attained   the   age   of   fifty   four years.
Provided   further   that   a   member   of   the State  Police Service who has attained the age   of   fifty   four   years   on   the   first   day   of January   of   the   year   for   which   the   Select List is prepared shall be considered by the Committee,   if   he   was   eligible   for consideration on the first day of "January of the year or any of the years immediately preceding the year in which such meeting is held but could not be considered as no meeting of the Committee was held during such   preceding   year   or   years   under   item
(b) of the proviso to sub­regulation(1)". 

5(3)(A) The Committee shall not consider the case of such   member   of   the   State   Police   Service   who   had been included in an earlier select list and :

a) had   expressed   his   unwillingness   for appointment to the service under regulation 9;
9

Provided   that   he   shall   be   considered   for inclusion   in   the   Select   List,   if   before   the commencement   of   the   year,   he   applies   in writing, to the State Government expressing his   unwillingness   to   be   considered   for appointment to the service;

b) was   not   appointed   to   the   service   by   the Central Government under regulation 9 (a).

5(4)   The   Selection   Committee   shall   classify   the eligible   officers   as  "Outstanding", "Very   Good",    "Good" and "unfit"  as the case may be on an overall relative assessment of their service records. 5(5)   The   List   shall   be   prepared   by   including   the required   number   of   names   first   from   amongst   the officers   finally   classified   as "Outstanding" then   from amongst those similarly classified as "Very Good" and thereafter   from   amongst   those   similarly   classified as "Good" and   the   order   of   names   inter­se   within each category shall be in the order of their seniority in the State Police Service.

Provided   that   the   name   of   an   officer   so included   in   the   list   shall   be   treated   as provisional if the State Government withholds the   integrity   certificate   in   respect   of   such   an officer   or   any   proceedings,   departmental   or criminal are pending against him or anything adverse   against   him   which   renders   him unsuitable for appointment to the service has come to the notice of the State Government.

Provided further that while preparing yearwise select lists for more than one year pursuant to the 2nd proviso to sub regulation (1), the officer included provisionally in any of the Select List so prepared shall be considered for inclusion in the Select List of subsequent year in addition to the normal consideration zone and in case 10 he   is   found   fit  for  inclusion in  the  suitability list   for   that   year   on   a   provisional   basis   such inclusion   shall   be   in   addition   to   the   normal size of the select list determined by the Central Government for such year.

EXPLANATION   I:   The   proceedings   shall   be treated as pending only if a charge­sheet has actually been issued to the officer or filed in a Court as the case may be.

EXPLANATION   II:   The   adverse   thing   which came   to   the   notice   of   the   State   Government rendering   him   unsuitable   for   appointment   to the service shall be treated as having come to the notice of the State only if the details of the same have been communicated to the Central Government   and   the   Central   Government   is satisfied that the details furnished by the State Government  have a bearing  on the suitability of   the   officer   and   investigation   thereof   is essential.

5 (6)  Omitted.

5 (7)  Deleted.”

6. Ms. Binu Tamta, learned counsel representing the appellant herein, while taking us to the material on record, submits that the   CAT,   as   well   as   the   High   Court,   has   fallen   into   error   by virtually assessing the performance of the first respondent as an appellate   authority   and   that   too   wrongly;   they   have   erred   in taking into consideration the Annual Confidential Reports from 1.4.2003 to 31.03.2008; the relevant Annual Confidential Reports to be considered for the purpose of the selection in question were 11 from 1.4.2002 to 31.03.2007, the Selection Committee has rightly taken into consideration the Annual Confidential Reports of those years   only,   and   therefore   the   impugned   judgments   are   bad   in law; the selection is to be made by the Selection Committee not only   based   on   Annual   Confidential   Reports   in   respect   of   the concerned   officer   but   also   based   on   other   relevant   factors including   the   examination   of   service   records   of   the   officer   in comparison   to   the   other   officers   in   the   eligibility   list/zone   of consideration and on the basis of overall relative assessment.

Contrary to the afore­mentioned procedure prescribed and being followed throughout, the CAT, as well as the High Court, has decided the matter purely on the basis of the grading found in the Annual Confidential Reports of the first respondent, and that too of the year 01.04.2003 to 31.03.2008.

7. Per   contra,   Shri   Venkatramani,   learned   senior   counsel argued   in   support   of   the   judgments  of  the  CAT  as well  as  the High   Court   contending   that   the   service   record   of   the   first respondent     has   been   mostly   “Outstanding”   throughout   till 31.03.2008, or even till 31.03.2007; the first respondent ought to have   been   graded   as   “Outstanding”   or   at   least   “Very   Good”; absolutely   no   reasons   are   assigned   to   supersede   the   first 12 respondent   by   making   the   appointment   of   her   juniors   in preference to the first respondent; the other private respondents were graded as “Very Good” but none of the six juniors selected had the “Outstanding” grading in their service records, and some of them did not even have the “Very Good” grading; the Selection Committee and the UPSC have not objectively evaluated the first respondent in accordance with the regulations, and hence the list prepared   which   was   impugned   before   the   CAT   was   rightly modified with a direction to appoint the first respondent in IPS. Relying upon the judgment in the case of R.S. Dass vs. Union of India   and   others   1986   (Supp)   SCC   617,   he   contended   that Regulation   5   examines   the   role   of   seniority   in   the   process   of selection, and importance and primacy was given to merit.   The categorisation of meritorious candidates is done on the basis of service   records   including   Confidential   Character   Roll   as mentioned by senior officers holding high positions.   He further contended that it cannot be said now­a­days, if one is aware of the facts and currents of life, that simply because categorization and judgment of the service records of officers are in the hands of senior   officers,   it   is   a   sufficient   safeguard.     There   has   been considerable erosion in the intrinsic sense of fairness and justice 13 in some of the senior officers.  From instances of the conduct of many,  some  of   the   senior officers and men in high position,  it cannot be said that such thinking on the subject of erosion is not wholly unjustified.  Selection on merits confers wide discretion on the authority making the selection, and in the absence of reasons there would be no objectivity, and the members of the State Civil Service might receive discriminatory treatment by the Selection Committee.     On   these,   among   other   things,   he   prayed   for dismissal of the appeal.

8. This   Court   in   the   case   of  R.   S.   Dass   vs   Union   of   India (supra)  has   observed   that   in   order   to   rule   out   any   grievance, actual or fancied, some objective basis for categorisation in the manner indicated should be laid down.  If such objective basis is made   known,   and   after   categorisation   the   selection   of   junior officers   in   preference   to   senior   officers   is   made,   the   Selection Committee need not state reasons, and the same would not be violative   of   the   canons   of   justice.     In   order   to   ward   off   any suspicion in the minds of the candidates, this Court suggested to the government and the authorities concerned that there should be   some   basis   for   the   categorisation   of   the   officers,   and   such basis  should  be  objective  and not merely subjective evaluation, 14 and furthermore such basis should be formulated in the form of guidelines.   Pursuant to such observations made by this Court, the   Central   Government   framed   guidelines   which   have   to   be followed by the Selection Committee and the UPSC.  The relevant parts of the Guidelines, as on 12.03.2008, are as under:

“2.1 For   preparing   the   Select   Lists,   the   crucial date   for   reckoning   the eligibility  of officers is taken with respect to the first day of the “year” as defined under Regulation 2(1)(l) of the IAS (Appointment and Promotion)   Regulations,   and   which   is   presently   the calendar   year.     The   year   in   which   the   Selection Committee   actually   meets   {i.e.   SCM   year}   is   co­ terminus with the definition under Regulation 2(1)(l). Further, in these Guidelines, while reference is made to   the   provisions   of   the   IAS   (Appointment   by Promotion) Regulations, the corresponding provisions of   the   IPS   &   IFS   Regulations   would   be   applicable while   preparing   the   IPS   &   IFS   Select   Lists respectively. 
2.2 As   per   the   provisions   of   the   Promotion Regulations,   where   year­wise   Select   Lists   are   being prepared   by   the   Selection   Committee,   the   crucial date   for   determining   the   eligibility   of   the   officers   is taken as on 1st  January of the Select List year and the notional due date for preparing the Select List of an   earlier   year   is   taken   as   31 st  December   of   that Select   List   year   for   reckoning   the   availability   of eligible   officers.     For   the   Select   List   of   the   current year, the availability of eligible officer is reckoned on the date of the Selection Committee Meeting. 
2.3 In   accordance   with   Regulation   5(4)   of   the Promotion Regulations, the Selection Committee has to classify the eligible officers as ‘Outstanding’, ‘Very Good’,   ‘Good’   or   ‘Unfit’   as   the   case   may   be   on   an 15 overall   relative   assessment   of   their   service   records (i.e.   ACRs   and   the   documents   kept   therein   by   the competent authority).  For making an overall relative assessment, the committee will not depend solely on the   grading   recorded   by   the reporting/reviewing/accepting   authority   but   will make   its   independent   assessment   of   the   service records   of   the   eligible  officers as  per  the  procedure indicated below. 
3.1 The   Selection   Committee  would  go   through   the service   records   of   each   of   the   eligible   officers,   with special   reference   to   the   performance   of   the   officer during   the   last   five   years,   preceding   the   year   for which   the   Select   List   is   prepared   and   after deliberation   will   record   the   assessment   of   the Committee in the Assessment Sheet comprising the Assessment  Matrix  [Officer  x Year­wise assessment] and   the   column   for   Overall   Assessment   of   the officers. 
3.2 As the crucial date for preparation of the Select List is 1st  January of the year of the Select List, the ACRs upto the year ending 31 st  March (where ACRs are   written   on   a   financial   year­wise   basis)   or   31st December (where ACRs are written on calendar year­ wise   basis)   of   the   year   preceding   the   year   of   the Select List are to be taken into consideration by the Selection Committee. 
4.1 The   Selection   Committee   will   go   through   the records   of   the   eligible   officers   and   make   their assessment   after   deliberating   on   the   quality   of   the officer as indicated in the various columns recorded by   the   Reporting/Reviewing   Officer/   Accepting Authority   in   the   ACRs   for   different   years   and   then finally   arrive   at   the   classification   to   be   assigned   to each   officer.     The   Selection   Committee   would   take into   account   orders   regarding   appreciation   for   the meritorious   work   done   by   the   concerned   officers.

Similarly it would also keep in view orders awarding 16 penalties   or   any   adverse   remarks   communicated   to the officer, which, even after due consideration of his representation, have not been completely expunged.  4.2 The   Selection   Committee   would   not   be   guided merely   by   the   overall   grading,   if   any,   that   may   be recorded   in   the   ACRs   but   would   make   its   own assessment on the basis of the entries in the ACRs because   sometimes   the   overall   grading   in   an   ACR may be inconsistent with the grading under various parameters or attributes.   Further, if the Reviewing Authority or the Accepting Authority, as the case may be,   has   differed   from   the   assessment   made   by   the reporting   officer   or   the   Reviewing   Authority,   as   the case   may   be,   the   remarks   of   the   latter   authority should be taken as the final remarks for the purpose of   assessment   provided   it   is   apparent   from   the relevant entries that the higher authority has come to a   different   assessment   consciously   after   due application of mind.  If the remarks of the Reporting Officer,   Reviewing   Authority   are   complementary   to each other and does not have the effect of overruling the other, then the remarks should be read together and   final   assessment   made   by   the   Selection Committee as indicated in para 4.1.   This is also in accordance   with   the   DPC   guidelines   of   DOP&T,   as contained in its OM No. 22011/5/86­Estt.(D) dated 10.04.1989 as amended from time to time. 

4.4 While   finalising   the   Overall   Assessment   of   the officers   [para   3.1   above   refers],   an   officer   shall   be graded as:

A. “Outstanding”,   if   in   the   opinion   of   the Selection   Committee,   the   service   records   of   the officer   reflect   that   he   is   of   outstanding   merit possessing   exceptional   attributes   and   abilities and these characteristics are reflected in at least four of the ACRs for the last five years including the ACR for the last year (i.e. upto the preceding year   for   which   the   Select   List   is   prepared) provided he is graded at least “Good” in the ACR 17 of the remaining year.   While grading an officer as   “Outstanding”,   the   following   indicative guidelines would be observed. 

(i) Whilst the overall grading in the ACRs will have   its   relevance,   however,   in   order   to have   a   final   view,   it   will   be   essential   to carefully   peruse   and   assess   all   the individual attributes/columns in the ACRs like,   Work   Performance,   Targets   Achieved, Supervision,   Managerial   capabilities, personality traits etc. before the Committee decides to grade an officer as ‘Outstanding’.

(ii) Thus, there should be an in­depth analysis of the performance of the officer before he is rated  as  ‘Outstanding’.   There should also be   consistency   in   the   grading   given   by different Committees in different years. 

(iii) Considering   the   fact   that   such ‘Outstanding’   officers   are   going   to supersede other officers, there is a greater need to ensure that such an officer has met the   stringent   norms   of   being   graded   as ‘Outstanding’.     For   such   purposes,   the ACRs   of   the   concerned   officer   should elaborate   his   significant   achievements   or exceptional nature of work in the areas of law   and   order,   disaster   management, implementation   of   developmental   schemes etc. 

(iv) Postings   are not within  the  competence  of an   officer   for   which   he   ought   not   to   be discriminated.     However,   the   Committee may   also   like   to   examine   the   various positions   that   such   ‘Outstanding’   officers have   occupied   and   the   nature   of   duties 18 performed   by   him   over   the   years   in   the process of assessing the officer. 

B. “Very   Good”,   if   in   the   opinion   of   the Selection   Committee,   his   ACRs   reflect   that   the officer   has   done   highly   meritorious   work   and possesses   positive   attributes   and   these characteristics are reflected in at least four of the last   five   ACRs   (i.e.   upto   the   preceding   year   for which the Select List is prepared) provided he is graded   at   least   “Good”   in   the   ACR   of   the remaining year. 

C. “Good”,   if   in   the   opinion   of   the   Selection Committee,   the   service   records   reflect   that   the officer’s performance is generally satisfactory and he   is   considered   fit   for   promotion   and   those characteristics are reflected in each of the ACRs for   the   last   five   years   (i.e.   up   to   the   preceding year for which the select list is to be prepared). D. An   officer   may   be  categorised as “Unfit”  if his   reports   are   lacking   any   positive   merit   or whose   performance   is   not   generally   satisfactory or if there are entries in some of the latest ACRs which   adversely   reflect   on   his   suitability   for promotion   of   if   the   ACRs   contain   orders   of penalty   which   in   the   opinion   of   the   Selection Committee   would   render   the   officer   unsuitable for promotion.” Paras 2.1 and 2.2 of the Guidelines are relating to the fixing of crucial dates for determining the eligibility of the officers i.e. 1 st January of the select list year.  Para 2.3 declares that the overall relative   assessment   will   not   solely   depend   on   the   grading 19 recorded   by   the   Reporting/Reviewing/Accepting   Authority,   but the   Selection   Committee   will   make   its   own   independent assessment of the service records.   Para 3.1 deals with scope of assessment.     The   Selection   Committee   will   consider   the performance of each of the officers, i.e., service records during the last five years, preceding the year for which the selection list is prepared.   Para 3.2 states that as the crucial date for reckoning the eligibility of the officers is 1st  January of the select list year, the Annual Confidential Reports up to the year ending 31 st March of the year preceding the year of selection list are to be taken into account.  Para 4.1 prescribes the procedure for assessment. The said   guideline   mandates   that   the   Selection   Committee   shall   go through all the relevant records and make its assessment after deliberating on the quality of the officer as indicated in various columns   in   the   Annual   Confidential   Reports,   and   then   finally arrive   at   the   conclusion.     Para   4.2   specifies   that   the   Selection Committee would not be guided merely by the overall grading in the   Annual   Confidential   Report,   but   would   make   its   own assessment on the basis of all entries in the Annual Confidential Report, because sometimes the overall grading in an ACR may be inconsistent   with   the   grading   under   various   parameters   or 20 attributes.  This virtually means that the Selection Committee will not act as a post office but will take a decision on due application of   mind.     Para   4.4   mentions   the   overall assessment/categorisation   of   officers.     It   states   that   while finalising the overall assessment of the officers as per para 3.1, an officer shall be graded as “Outstanding”, “Very Good”, “Good” and   “Unfit”.     The   para  states in  detail  as to  how  such  grading should be assigned, and on what basis.  

9. The Regulations as well as the Guidelines are to be applied jointly at the time of making the selection list.  In our considered opinion,   the   Regulations   and   the   Guidelines   jointly   prescribe adequate procedure and they form a complete code in themselves.

In   accordance   with   the   provisions   of   the   Regulations   and Guidelines,   the   Selection   Committee,   presided   over   by   the Chairman/Member of the UPSC, makes a list for the selection of SPS Officers for promotion to the IPS.    As per Regulation 5(1) of the   Regulations,   the   number   of   members   of   the   SPS   to   be included in the Select List   of a particular recruitment year for promotion to the IPS, is determined by the Government of India (Ministry   of   Home   Affairs)   in   consultation   with   the   State Government   concerned,   keeping   in   mind   the   number   of 21 substantive vacancies as of 1st  January of the year the Selection Committee   meets.   Thereafter, the State Government  forwards a proposal to the UPSC along with the Seniority List, an Eligibility List (up to a maximum of three times the number of vacancies) of the   SPS   Officers,   Integrity   Certificates,   certificates   regarding disciplinary/criminal   proceedings,   certificates   regarding communication of adverse remarks, details of penalties imposed on   the   eligible   officers   etc.   and   complete   ACR   dossiers   of   the eligible officers.

On   receipt   of   the   afore­mentioned   records   from   the   State Government, the UPSC places such records before the Selection Committee when the Selection Committee meets for selection for the   recruitment   year.     In   accordance   with   the   provisions   of Regulation   5(4)   of   the   Regulations,   the   Selection   Committee classifies   the   eligible   SPS   Officers   included   in   the   zone   of consideration as “Outstanding”, “Very Good”, “Good” or “Unfit”, as   the   case   may   be,   on   an  overall  relative assessment   of  their service records. Thereafter, the Selection Committee prepares a list as per the provisions of Regulation 5(5) of the Regulations by including   the   required   number   of  names first  from  the  officers finally   classified   as   “Outstanding”,   then   from   amongst   those 22 similarly classified as “Very Good” and thereafter from amongst those   similarly   classified   as   “Good”.     As   per   the   provisions   of Regulations   6   and   6A,   the   State   Government   and   the   Central Government   are   required   to   furnish   their   observations   on   the recommendations of the Selection Committee.   After taking into consideration the observations of the State Government and the Central Government and the requisite records received from the State  Government  or  the   Central Government, the Commission will take a final decision on the recommendations of the Selection Committee   with   or   without   modifications   in   terms   of   the provisions of Regulation 7.   Appointments to the IPS are made from the select list by the Government of India (Ministry of Home Affairs).     From   the   afore­mentioned,   it   is   clear   that   complete procedure is prescribed for selection and appointment to the IPS cadre from the SPS.

10. As   mentioned  supra,   it   is   the   contention   of   the   first respondent that the  Selection Committee ought to have graded her   as   “Outstanding”   or   at   least   “Very   Good”,   on   an   overall relative assessment of her service records, and consequently she would   have   been   selected   for   the  year  2008.     It   is   her   further contention   that   on   a   comparative   assessment   of   her   service 23 records with those of the private respondents, who were junior to her, she could not have been excluded from the selection list as her service records are better than those of almost all of them. Thus,   according   to   her,   the   Selection   Committee   has   acted expressly in an arbitrary manner in the said process of selection by superseding the first respondent.

11. The   CAT   and   the   High   Court   have   virtually   assessed   the performance   of   the   first   respondent   afresh,   mainly   taking   into account   the   service   records   for   the   period   from   1.4.2003   to 31.03.2008, and have directed the official respondents to appoint her to the IPS by notionally treating such appointment with effect from   the   date   of   notification,   i.e.,  with  effect  from   5.5.2009  by giving   her   appropriate   place   of   seniority   amongst   the   private respondents.

12. In   our   considered   opinion,   the   error   that   crept   into   the findings of the Tribunal, as confirmed by the High Court, was on account   of   the   basic   fact   that   they   erred   in   not   properly appreciating   the   span/scope   of   selection   by   a   Selection Committee. For the purpose of consideration of a candidate for selection   to   the   IPS   in   respect   of   the   select   list   of   2008,   the Annual Confidential Reports from 1.4.2003 to 31.03.2008 could 24 not have been taken into account by the Selection Committee, as observed by the CAT and the High Court.  As per para 3.1 of the Guidelines, the assessment of the eligible officers is with special reference   to   the   performance   of   the   officer   during   the   last   five years, preceding the year for which the select list is prepared. As the   crucial   date   for   determining   the   eligibility   of   the  officers  is taken 1st January of a particular year for which the selections are being   made,   the   Annual   Confidential   Reports   upto   the   year ending 31st March of the year preceding the year of selection list are to be taken into account as per   para 3.2 of the Guidelines. In the matter on hand, the selection list was to be prepared for the year 2008.  Thus, the crucial date for reckoning the eligibility of   the   officers   in   the   matter   on   hand   is   1 st  January,   2008. Accordingly,   the   Annual   Confidential   Reports   upto   the   year ending 31st  March, 2007 i.e., the year preceding the year of the selection list, are to be taken into account.  As mentioned supra, the   Selection   Committee   will   consider   the   performance   of   the officer   i.e.,   the   service   records   including   the   last   five   years, preceding the year for which the selection list is to be prepared as per   para   3.1   of   the   Guidelines.     Accordingly,   only   the   Annual Confidential   Reports   of   five   years   upto   the   year   ending   31 st 25 March, 2007 are relevant i.e. Annual Confidential Reports from 01.04.2002 to 31.03.2007 needed to be taken into account at the time   of   selection.     The   same   was   being   done   by   the   Selection Committee in the matter on hand.  Hence, no fault can be found. It seems that the CAT, as well as the High Court, has misdirected in   coming   to   the   wrong   conclusion   that   Annual   Confidential Reports from 1.4.2003 to 31.03.2008 ought to have been taken into  consideration  inasmuch as such conclusion is against the Regulations & the Guidelines. 

13. The   CAT   and   the   High   Court   have   mainly   relied   on   the grading given in the Annual Confidential Reports of the officers at the State level while coming to their conclusion. But, in terms of the   Regulations   and   the   Guidelines   framed   therein,   for categorising the officers, the Selection Committee was required to consider the overall relative assessment of the service records of each   of   the   eligible   officers.     The   Selection   Committee   is   not guided merely by the grading recorded in the Annual Confidential Reports but makes its own assessment on the basis of the quality of   the   officer   as   indicated   in   various   columns   recorded   by   the Reporting/Reviewing/Accepting   Authority   thereunder.     In   other words, the Selection Committee is not required to compulsorily 26 accept the gradings given in the Annual Confidential Reports as it would   amount  to  merely   acting   as a post  office and  the  whole process would be nothing but a farce.   The grading recorded in the   Annual   Confidential   Report   of   a   particular   year   may   differ from the grading arrived at by the Selection Committee in respect of the said  Annual Confidential Report depending on all relevant material.

14. Learned counsel for the UPSC, drawing the attention of the Court to the contents of the affidavit filed by the UPSC before the CAT,   submits   that   the   Selection   Committee   also   reviews   and determines   the   overall   grading   recorded   in   the   Annual Confidential   Reports   to   ensure   that   the   overall   grading   in   the Annual   Confidential   Reports   is   not   inconsistent   with   the grading/remarks under various specific parameters or attributes. It   is   brought   to   the   notice   of   the   Court   that   the   Selection Committee takes into account orders regarding appreciation for meritorious work done by the officers concerned and also keeps in view orders awarding penalties or any adverse remarks duly communicated to the officers, which even after due consideration of their representation by the suitable forum, are not expunged. The   afore­mentioned   norms   are   uniformly   applied   to   all   the 27 States/Cadres   in   the   matter   of   induction   into   the   All   India Services. 

15. The Selection Committee consists of experts in the field.  It is presided over by the Chairman or a Member of the UPSC and is duly represented by the officers of the Central Government and the State Government who have expertise in the matter.   In our considered opinion, when a High Level Committee or an expert body   has   considered   the   merit   of   each   of   the   candidates, assessed the grading and considered their cases for promotion, it is   not   open   to   the   CAT   and   the   High   Court   to   sit   over   the assessment   made   by   the   Selection   Committee   as   an   appellate authority.  The question as to how the categories are assessed in light   of   the   relevant   records   and   as   to   what   norms   apply   in making the  assessment, is exclusively to be determined by the Selection Committee.  Since the jurisdiction to make selection as per law is vested in the Selection Committee and as the Selection Committee  members  have  got expertise in the matter, it is not open for the Courts generally to interfere in such matters except in cases where the process of assessment is vitiated either on the ground of bias, mala fides or arbitrariness.  It is not the function of   the   Court   to   hear   the   matters   before   it   treating   them   as 28 appeals   over   the   decisions   of   the   Selection   Committee   and   to scrutinise the relative merit of the candidates.  The question as to whether a candidate is fit for a particular post or not has to be decided   by  the   duly  constituted expert body, i.e., the Selection Committee.  The Courts have very limited scope of judicial review in such matters.

We are conscious of the fact that the expert body’s opinion may   not   deserve   acceptance  in   all   circumstances   and   hence   it may not be proper to say that the expert body’s opinion is not subject   to   judicial   review   in   all   circumstances.     In   our constitutional   scheme,   the   decision   of   the   Selection Committee/Board of Appointment cannot be said to be final and absolute.  Any other view will have a very dangerous consequence and one must remind oneself of the famous words of Lord Acton “Power   tends   to   corrupt,   and   absolute   power   corrupts absolutely”.  The aforementioned principle has to be kept in mind while deciding such cases.  However, in the matter on hand, it is abundantly   clear   from   the   affidavit   filed   by   the   UPSC   that   the Selection   Committee   which   is   nothing   but   an   expert   body   had carefully   examined   and   scrutinised   the   experience,   Annual Confidential   Reports   and   other   relevant   factors   which   were 29 required to be considered before selecting the eligible candidates for the IPS.  The Selection Committee had in fact scrutinised the merits and demerits of each candidate taking into consideration the   various   factors   as   required, and  its recommendations were sent to the UPSC.  It is the settled legal position that the Courts have   to   show   deference   and   consideration   to   the recommendations of an Expert Committee consisting of members with   expertise   in   the   field,   if   malice   or   arbitrariness   in   the Committee’s   decision   is   not   forthcoming.       The   doctrine   of fairness,   evolved   in   administrative   law,   was   not   supposed   to convert tribunals and courts into appellate authorities over the decision of experts.  The constraints – self­imposed, undoubtedly – of writ jurisdiction still remain.   Ignoring them would lead to confusion   and   uncertainty.     The   jurisdiction   may   become rudderless.     

16. No  doubt,   the   Selection  Committee  may  be guided by   the classification   adopted   by   the   State   Government   but,   for   good reasons,   the   Selection   Committee   may   evolve   its   own classification which may be at variance with the grading given in the Annual Confidential Reports.  As has been held by this Court in the case of  UPSC vs. K. Rajaiah and others (2005) 10 SCC 30 15, the power to classify as “Outstanding”, “Very Good”, “Good” and   “Unfit”   is   vested   with  the   Selection  Committee.     That  is   a function   incidental   to   the   selection   process.   The   classification given by the State authorities in the Annual Confidential Reports is not binding on the Selection Committee.  Such classification is within the prerogative of the Selection Committee and no reasons need be recorded, though it is desirable that in a case of grading at   variance   with   that   of   the   State   Government,   reasons   be recorded.   But having regard to the nature of the function and the power confined to the Selection Committee under Regulation 5(4), it is not a legal requirement that reasons should be recorded for classifying an officer at variance with the State Government’s decision.   It is relevant to note that no allegations of malice or bias   are   made   by   the   first   respondent   at   any   stage   of   the proceedings against the Selection Committee or the UPSC.

This Court has repeatedly  observed and concluded that the recommendations   of   the   Selection   Committee   cannot   be challenged except on the ground of mala fides or serious violation of   the   statutory   rules.     The   courts   cannot   sit   as   an   appellate authority or an umpire to examine the recommendations of the Selection Committee like a Court of Appeal.  This discretion has 31 been given to the Selection Committee only, and the courts rarely sits as a Court of Appeal to examine the selection of a candidate; nor is it the business of the Court to examine each candidate and record its opinion.  Since the Selection Committee constituted by the UPSC is manned by experts in the field, we have to trust their assessment   unless   it   is   actuated   with   malice   or   bristles   with mala fides or arbitrariness.

17. In the case of  Union of India vs. A.K. Narula  reported in (2007) 11 SCC 10, this Court in similar circumstances observed thus:

“15. The guidelines give a certain amount of play in the   joints   to   DPC   by   providing   that   it   need   not   be guided   by   the   overall  grading   recorded   in  CRs,   but may   make   its   own   assessment   on   the   basis   of   the entries  in  CRs. DPC is required to make an overall assessment   of   the   performance   of   each   candidate separately,   but   by   adopting   the   same   standards, yardsticks and norms. It is only when the process of assessment is vitiated either on the ground of bias, mala fides or arbitrariness, that the selection calls for interference.   Where   DPC   has   proceeded   in   a   fair, impartial   and   reasonable   manner,   by   applying   the same   yardstick   and   norms   to   all   candidates   and there is no arbitrariness in the process of assessment by DPC, the court will not interfere (vide SBI v. Mohd. Mynuddin [(1987) 4 SCC 486 : 1987 SCC (L&S) 464 :
(1987) 5 ATC 59] , UPSC v. Hiranyalal Dev [(1988) 2 SCC 242 : 1988 SCC (L&S) 484 : (1988) 7 ATC 72] and Badrinath v. Govt.   of   T.N. [(2000)   8   SCC   395   :
2001 SCC (L&S) 13] ). The Review DPC reconsidered 32 the matter and has given detailed reasons as to why the case of the respondent was not similar to that of R.S. Virk. If in those circumstances, the Review DPC decided not to change the grading of the respondent for the period 1­4­1987 to 31­3­1988 from “good” to “very   good”,   the   overall   grading   of   the   respondent continued   to   remain   as   “good”.   There   was   no question of moving him from the block of officers with the   overall   rating   of   “good”   to   the   block   of   officers with the overall rating of “very good” and promoting him with reference to DPC dated 13­6­1990. In the absence of any allegation of mala fide or bias against DPC and in the absence of any arbitrariness in the manner   in   which   assessment   has   been   made,   the High   Court   was   not   justified   in   directing   that   the benefit of upgrading be given to the respondent, as was done in the case of R.S. Virk.”

18. In   the   case   of  M.V.   Thimmaiah   vs.   UPSC  reported   in (2008)   2   SCC   119,   this   Court,   after   considering   various judgments on the  subject, observed thus:

“30. We fail to understand how the Tribunal can sit as an Appellate Authority to call for the personal records   and   constitute   Selection   Committee   to undertake   this   exercise.   This   power   is   not   given   to the Tribunal and it should be clearly understood that the   assessment   of   the   Selection   Committee   is   not subject to appeal either before the Tribunal or by the courts.   One   has   to   give   credit   to   the   Selection Committee for making their assessment and it is not subject to appeal. Taking the overall view of ACRs of the candidates, one may be held to be very good and another   may   be   held   to   be   good.   If   this   type   of interference   is   permitted   then   it   would   virtually 33 amount that the Tribunals and the High Courts have started   sitting   as   Selection  Committee or  act as an Appellate Authority over the selection. It is not their domain, it should be clearly understood, as has been clearly   held   by   this   Court   in   a   number   of decisions. ......”

19. In the matter on hand, we find that neither the decision nor the decision making process was actuated with malice, and no grave mistake was committed by the Selection Committee leading to arbitrariness. We find that it is not a case of pick and choose, but   the   selection   has   been   made   rationally.     The   applicant­ respondent   no.1   was   duly   considered   by   the   Selection Committee.     However,   on   an   overall   assessment   of   her   service records, her name was not included in the select list due to the statutory limit of its size and as officers with higher grading were available for inclusion in the select list as per the provisions of Regulation 5(5) of the Regulations.

20. So far as the case of respondent no.6 – Srimati V. Jayashree is   concerned,   initially   some   disciplinary   proceedings   were pending against her.   Though the disciplinary proceedings were pending,   the   name   of   Srimati   V.   Jayashree,   respondent   no.6 herein, on an overall relative assessment of her service records, was provisionally included in the select list, subject to clearance 34 in the disciplinary proceedings. Since the State Government had certified the integrity of the said officer, in view of the fact that the   disciplinary   proceedings   ended   with   a   negative   report,   her name was finally included in the select list. Such procedure was adopted by the Selection Committee in accordance with the first proviso to Regulation 5(5) of the Regulations, which reads thus:

“Provided that the name of an officer so included in the   list   shall   be   treated   as   provisional   if   the   State Government   withholds   the   integrity   certificate   in respect   of   such   an   officer   or   any   proceedings, departmental or criminal are pending against him or anything   adverse   against   him   which   renders   him unsuitable for appointment to the service has come to the notice of the State Government.” The   proviso   to   Regulation   5(5)   specifically   provides   for inclusion   of   officers   in   the   select   list   against   whom departmental/criminal   proceedings  are  pending,  their  inclusion in   the   select   list   remains   provisional,   subject   to   clearance   of departmental/criminal   proceedings.     However,   their appointments to the IPS can be made only after their names are made   unconditional   in   the   select   list,   in   accordance   with   the second proviso to Regulation 7(4) of the Regulations, which reads thus:
35
“7(4) The Select List shall remain in force till the 31st day   of   December   of   the   year   in   which   the meeting   of   the   selection   committee   was   held with   a   view   to   prepare   the   list   under   sub­ regulation (1) of regulation 5 or up to sixty days from the date of approval of the Select List by the Commission under sub­regulation (1) or, as the   case   may   be,   finally   approved   under   sub­ regulation (2), whichever is later: 
xxx xxx xxx Provided that where the State Government has   forwarded   the   proposal   to   declare   a provisionally  included officer  in the select list as “Unconditional”, to the Commission during the period when the select list was in force, the Commission shall decide the matter within a period of forty five days or before   the   date   of   meeting   of   the   next Selection   Committee,   whichever   is   earlier and   if   the   Commission   declares   the inclusion   of   the   provisionally   included officer   in   the  Select   List  as   unconditional and   final,   the   appointment   of   the concerned   officer   shall   be   considered   by the   Central   Government   under   regulation 9   and   such   appointment   shall   not   be invalid   merely   for   the   reason   that   it   was made after the Select List ceased to be in force.”

21. Since   the   name   of   Srimati   V.   Jayashree,   respondent   no.6 herein, was provisionally included in the select list and was made 36 unconditional   in   the   select   list   after   her   exoneration   in   the disciplinary proceedings, she was appointed in the 2008 batch.

22. Having   regard   to  the entire material on record, we do  not find any ground to agree with the reasons assigned by the CAT and the High Court while coming to their conclusion.   The High Court has strangely made out a fresh additional point in favour of the first respondent by observing that, on perusal of the records maintained by the Selection Committee, the High Court was not able   to   find   the   grading   of   the   officers   recorded   by   the   State Government.  In other words, the High Court was of the view that since the records submitted before the Selection Committee did not   include   the   grading   of   the   officers   recorded   by   the   State Government,   the   Selection   Committee   did   not   have   an opportunity   to   take   into   account   the   grading   recorded   by   the State   Government   while   coming   to   its   conclusion.     We   do   not agree   with   the   said   observations.     The   CAT   while   deciding   the matter   has   taken   into   account   all   the   records   including   the grading of the State Government, which means such records were very   much   available   at   the   time   of   consideration   before   the Selection   Committee,   as   well   as   at   the   time   of   decision   by   the CAT.   In this context, it is brought to the notice of the Court by 37 the   learned   counsel   representing   the   UPSC   that   after   the selection   process   is   over,   the   Annual   Confidential   Reports maintained by the State Government with the grading given to the officers   by   the   State   Government   were   sent   back   to   the   State Government, since those records belong to the State Government; the   rest   of   the   records   remained   with   the   UPSC.     The   records which   were   available   with   the   UPSC   were   produced   before   the High Court.  However, the records pertaining to the grading of the officers   recorded   by   the   State   Government   could   have   been secured by the High Court from the State Government.  Instead of securing records from the State Government, the High Court has strangely observed that such records were not available before the Selection   Committee.     It   is   but   natural   for   the   Selection Committee   to   send   back   the   records   to   the   State   Government after the selection process is ended and appointments are made.

23. In   view   of   the   above,   the   judgments   of   the   CAT   dated 07.04.2010, and the High Court of Judicature at Madras dated 24.06.2013, stand set aside.

24. Accordingly, the instant civil appeal is allowed.  There shall be no order as to costs.

                  38




                  …………………………………….….J.
                  [MOHAN M. SHANTANAGOUDAR




New Delhi;        ………………………………………..J.
April 13, 2018.   [NAVIN SINHA]