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 11, Cited by 2]

Supreme Court of India

Malook Singh vs State Of Punjab . on 28 September, 2021

Author: D.Y. Chandrachud

Bench: B V Nagarathna, Vikram Nath, Dhananjaya Y Chandrachud

     CA 6026-28/2021

                                                           1


                                                                                               Reportable


                                         IN THE SUPREME COURT OF INDIA
                                          CIVIL APPELLATE JURISDICTION


                                           Civil Appeal Nos 6026-6028 of 2021
                                    (Arising out of SLP (C) Nos 14029-14031 of 2011)


                         Malook Singh and Others                                       ...Appellants


                                                      Versus
                         State of Punjab and Others                                    …Respondents




                                                         WITH
                                             Civil Appeal No 6024 of 2021
                                       (Arising out of SLP (C) No 25310 of 2013)


                                                      AND WITH

                                             Civil Appeal No 6025 of 2021
                                       (Arising out of SLP (C) No 22674 of 2012)




Signature Not Verified

Digitally signed by
Chetan Kumar
Date: 2021.10.06
18:02:21 IST
Reason:
    CA 6026-28/2021

                                                      2


                                          JUDGMENT

Dr Dhananjaya Y Chandrachud

1. Leave granted.

2. This batch of appeals arises from a judgment and order dated 15 March 2011 of a Division Bench of the High Court of Punjab and Haryana.

3. For convenience of reference, the facts as they emerged in the lead Civil Appeal1 may be set out.

4. The appellants were appointed as clerks in 1975-1976 in the Punjab Civil Secretariat on an ad hoc basis. On 3 May 1977, their services were regularized with effect from 1 April 1977 pursuant to a policy of regularization. The policy of regularization notes that in anticipation of regular appointments, ad hoc appointments were resorted to by various appointing authorities in “administrative interest” after notifying the vacancies to the employment exchange or, as the case may be, by issuing advertisements. Since the ad hoc employees had acquired experience, and their ouster after a considerable period of service would entail hardship, their services were regularized, subject to certain terms and conditions. Clause (5) of the policy on regularization contained the following stipulations:

“5. The seniority of the ad hoc employees whose 1 CA 6026-6028/2021 @ SLP(C) 14029-14031/2011 CA 6026-28/2021 3 appointments are regularized in terms of the above policy shall be determined in the following manner:-
(a) After approval by the Appointing Authority the regularization of their appointments shall date back to 1st April, 1977 from which date their seniority shall be determined vis-à-vis candidates appointed on regular basis after selection through the prescribed agencies;
(b) The service rendered on ad hoc basis shall be taken into account for purposes of determining inter se seniority among the ad hoc employees themselves and a person having a longer service shall be senior and if the date of appointment on ad hoc basis is the same, then the older member shall be senior to a younger member.”

5. From the above stipulations, it becomes evident that the regularization in terms of the policy dated 3 May 1977, was to become effective on 1 April 1977 from which date their seniority would be determined in relation to candidates who were appointed on a regular basis after following the normal procedures for selection. However, as between the ad hoc employees who were regularized, it was stipulated that service rendered on an ad hoc basis shall be taken into account so that a person having a longer service shall be senior and if the date of appointment on ad hoc basis was the same, the older member would rank senior to the younger.

6. A batch of seventy-three clerks, including the appellants, who were working in the office of the Punjab Civil Secretariat instituted a writ petition 2 under Article 226 to challenge the seniority position as it stood on 31 December 1978 (Malook Singh v State of Punjab). Besides the official respondents, twenty-seven private respondents 2 CWP No 2780/1980 CA 6026-28/2021 4 were impleaded as parties to the writ petition. These respondents, it must be noted, were regularly appointed candidates who had been appointed after 1 April 1977. The petitioners in those proceedings claimed the benefit of ad hoc service rendered by them towards their seniority as against regularly recruited clerks appointed after them. By a judgment and order dated 6 December 1991, a Single Judge of the High Court observed that in terms of Rule 9 of the Punjab Civil Secretariat (State Service Class III) Rules 1976, the seniority inter se of members of a service in each cadre would be determined by the length of continuous service on a post in the cadre of service. The Single Judge held that while the petitioners before the High Court had been regularized from 1 April 1977, the private respondents were appointed subsequently. As a consequence, those who were appointed subsequently could not claim seniority over those who were regularized prior to their appointment. Besides the above finding, Single Judge held that in view of the decision of this Court in Direct Recruit Class II Engineering Officers’ Association v. State of Maharashtra3, once the services had been regularized they would relate back to the date of their initial appointment and the ad hoc service would have to be kept in view in determining seniority and other benefits. The petition was allowed in the above terms.

7. The judgment of the Single Judge was carried in a Letters Patent Appeal by the State of Punjab. The Division Bench, by its judgement dated 4 January 1993, held that the Single Judge was justified in coming to the conclusion that persons who had been 3 (1990) 2 SCC 715 CA 6026-28/2021 5 regularized with effect from 1 April 1977 would rank senior to those who had been recruited after their date of regularization and to that extent the petitioners before the Single Judge had been correctly held to be senior to the private respondents. Having held this, the Division Bench however clarified that it was expressing no opinion on the second aspect which was adverted to by the Single Judge namely, that upon regularization, the services of the petitioners for the purpose of seniority would relate back to the date of their initial appointment. This question was left open to be dealt in an appropriate case with a clarification that the judgment of the Single Judge would not be treated as a binding precedent.

8. The Special Leave Petition4 against the judgment of the Division Bench was dismissed by this Court on 16 July 1993. Contempt petitions were filed before the High Court for non-compliance of the judgment of the Single Judge dated 6 December 1991. During the pendency of the contempt petitions, the seniority list was redrawn and finalized by an Office Order dated 14 January 1994. According to the seniority list, the appellants to these proceedings were granted seniority with effect from their dates of initial appointment by including the period of ad hoc service. The contempt petitions were disposed of by the High Court by its order dated 12 August 1994. 4 SLP (C) No 7513 of 1993 CA 6026-28/2021 6

9. A batch of writ petitions5 was instituted before the High Court to challenge the fixation of seniority. The persons who instituted these petitions had a grievance that the fixation of seniority had been made without affording a hearing to them and that the judgment of the High Court dated 6 January 1991 would not bind them since they were not parties to the earlier writ petition6. The State of Punjab contested the proceedings. The Single Judge, by an order dated 5 January 2011, allowed the writ petitions which were instituted by the private respondents. The Single Judge came to the conclusion that the judgment in CWP No 2780 of 1980 (Malook Singh v. State of Punjab) had been overruled by a Division Bench of the High Court in Gurmail Singh v. State of Punjab7. The Single Judge also noted that another writ petition8 was filed before the High Court, which was allowed by a Single Judge of the High Court on 24 December 1997, on the basis of the decision in Malook Singh’s case. Against the said judgment, a Letters Patent Appeal9 was preferred, which was allowed on 8 January 1999, adverting to the fact that in Gurmail Singh’s case, the decision in Malook Singh had been overruled. Moreover, it was also observed that in the Letters Patent Appeal, which was filed before the Division Bench in Malook Singh’s case, it was specifically observed that the judgment of the Single Judge would not be cited as a precedent to determine whether ad hoc service would be reckonable for the purpose of seniority. Against the judgement of the Division Bench of the High Court, Special Leave 5 Writ Petition Nos 2607 of 1994, 1702 of 1994 and 2341 of 1995 6 CWP No 2780 of 1980 7 CWP No. 9200 of 1993 decided on 21 July 1994.

8

CWP No 16488 of 1995 9 LPA No 133 of 1998 CA 6026-28/2021 7 Petitions10 were filed before this Court which were dismissed in limine on 19 July 1999. After adverting to these developments, the Single Judge came to the conclusion that it was a well settled principle that where the initial appointment is made without following due procedure in accordance with the mandate of Articles 14 and 16, ad hoc service would not count for the determination of seniority. The Single Judge held that the decision in Malook Singh’s case having attained finality would bind the State, the petitioners and the private respondents who were parties to that proceeding. The rights of parties which were determined by a conclusive judgment could not be thus reopened as between the parties to that proceeding. Consequently, the Single Judge held that as between the parties to the decision in Malook Singh’s case, the judgment would be treated as final and binding. On the other hand, the persons who were appointed by a due process of selection and were not parties to the earlier proceedings in Malook Singh’s case would not be bound by the decision.

10. Following the judgment of the Single Judge, Letters Patent Appeals11 were carried to the Division Bench. The Division Bench by its judgment and order dated 15 March 2011, dismissed the Letters Patent Appeals. The Division Bench has held that ad hoc service followed by regularization would not qualify for the purpose of fixing seniority in view of the law settled by the Supreme Court. At the same time, the judgment in Malook Singh’s case would nonetheless enure to the benefit of those who were parties to the proceedings but would not adversely affect the rights of others who 10 SLP No 8534-35 of 1999 11 LPA Nos 471, 472 and 476 of 2011 CA 6026-28/2021 8 were not parties to the proceedings. The judgment of the Division Bench has given rise to the present appeal.

11. While entertaining the Special Leave Petition initially on 6 June 2011, an order of status quo was passed while issuing notice. Subsequently, on 27 April 2012, the order was modified since the State Government submitted to the Court that there were vacancies in the cadre of Under Secretaries and Deputy Secretaries which were required to be filled up. The application for modification was allowed by permitting the State government to fill up the available vacancies on an ad hoc basis. At that stage, the Court was apprised of the fact that out of eighteen petitioners, only two petitioners who were working as Superintendents at the relevant time were eligible for promotion against the vacancies. During the past decade that these proceedings have remain pending before this Court, all the appellants as well as the respondents have been promoted and almost all of them have, as a matter of fact, retired from service.

12. Mr P S Patwalia, learned senior counsel appearing on behalf of the appellants in the appeal arising out of the lead Special Leave Petition12 has urged the following submissions:

(i) All the appellants have, as a matter of fact, received their promotions during the pendency of the proceedings and have retired, beginning well over a decade ago;
12

SLP (C) Nos 14029-14031 of 2011 CA 6026-28/2021 9

(ii) When the appellants were appointed on an ad hoc basis, the initial appointment, strictly speaking cannot be construed to be of a back door entry having regard to the fact that the employment exchange was notified and they were selected by regular selection committees though not by the Punjab Subordinate Service Selection Board13;

(iii) The High Court has correctly come to the conclusion that as between the parties to the decision, in Malook Singh’s case, the judgment would continue to bind notwithstanding the fact that it has been subsequently disapproved in another judgment of High Court; and

(iv) In consequence, insofar as the State is concerned, it would be bound to give effect to the decision in Malook Singh and at this stage, all that the appellants would seek is that their pensionary payments be duly protected.

13. On the above premises, Mr Patwalia, learned senior counsel submits that at this length of time, it would be manifestly in the interest of justice if the pensionary benefits which are being drawn by the appellants are protected and a direction is issued by this Court in the exercise of its jurisdiction under Article 142 of the Constitution restraining the State from making any recoveries in respect of the payments which have already been made. 13

PSSSB CA 6026-28/2021 10

14. Ms Anusha Nagarajan, counsel appearing on behalf of the State of Punjab has on the other hand, urged the following submissions:

(i) Though the judgment of the Single Judge in Malook Singh’s case had held that the benefit of ad hoc service must be counted for the purpose of determining seniority of those who are regularized with effect from 1 April 1977, this was specifically kept open by the Division Bench in the Letters Patent Appeal and as a consequence, the claim for counting ad hoc service in determining seniority was not decided;
(ii) The order of regularization dated 3 May 1977, specifically provides that (a) seniority shall be reckoned from 1 April 1977; and (b) as between ad hoc employees whose services were regularized, their inter se seniority would be based on the length of ad hoc service;
(iii) In CWP No 2780 of 1980, the respondents were directly recruited candidates who were appointed after 1 April 1977, as a consequence of which, the Single Judge had come to the conclusion that the persons who were regularized with effect from 1 April 1977 would rank senior to those who were recruited after that date;
(iv) As a matter of fact, in the first round of proceedings, persons who were directly recruited and appointed prior to 1 April 1977 were not impleaded as parties to the proceedings and clearly, they would not be governed by CA 6026-28/2021 11 the earlier judgment which would not bind them; and
(v) In this backdrop, having regard to the well settled position in law, it was correctly held by the Single Judge of the High Court that ad hoc service of persons who had originally been appointed without following due procedure would not count for the purpose of seniority.

15. Learned counsel consequently submitted that having due regard to the fact that the principle which was sought to be espoused by the Single Judge in Malook Singh’s case – that ad hoc appointment would count for the purpose of seniority has been overruled not only by the High Court subsequently, but does not reflect the correct position in law, the impugned judgment of the Division Bench would need to be sustained. At the same time, learned counsel has expressed before the Court the practical difficulty of redrawing and revising the seniority list at this length of time in respect of persons who were appointed as far back as in 1977, all of whom have retired from service after receiving their promotion orders.

16. During the course of these proceedings, we have also heard Mr Arun K Sinha, learned counsel appearing on behalf of some of the contesting respondents and Mr Surjit Singh Swaich, learned counsel appearing on behalf of the appellants in the companion appeals. Insofar as the private respondents represented by Mr Sinha are concerned, it may be noted that their grievance specifically is in regard to the manner of appointment of the appellants. In the counter affidavit which has been filed in these CA 6026-28/2021 12 proceedings on their behalf, it has been stated that the policy of the State of Punjab dated 3 May 1977 regularizing the services of the ad hoc employees with effect from 1 April 1977 clarified that seniority shall be determined with effect from that date. During the period from 1 April 1977 (the effective date of regularization) and 3 May 1977 (the date of issuing the order for regularization), some clerks had joined on different dates on the recommendations of the PSSSB. Though the recommendations of the PSSSB were made on diverse dates between December 1976 and April 1977, they had joined service before the issuance of the notification of regularization in the cadre of clerks as it stood on 31 December 1978. On these grounds, it has been submitted that the appellants ought not to rank higher in seniority on the basis of the length of ad hoc service.

17. Mr Surjit Singh Swaich, learned counsel has appeared on behalf of a batch of persons who were petitioners before the High Court in another batch of writ petitions14. It may be noted at this stage, that they had sought seniority on the basis of the judgment in Malook Singh’s case. The High Court has rejected their claim on the ground that Malook Singh is not an authority for the proposition that ad hoc service prior to the date of regularization should count in the effectuation of seniority and, in any event, the issue has been kept open in the judgment of the Division Bench in a Letters Patent Appeal against the judgment of the Single Judge.

14

CWP No 16925 of 2003 and CWP No 4490 of 1994.

CA 6026-28/2021 13

18. As a matter of first principle, the view which has been adopted in the impugned judgment of the Division Bench of the High Court cannot be faulted. The policy for regularization issued on 3 May 1977 is clear in regard to the date of regularization, the principle for reckoning seniority and the basis on which seniority should be reckoned inter se between persons belonging to the group of ad hoc employees who were regularized. The policy clearly specifies that regularization would be granted to persons who had fulfilled a minimum of one year service as on 31 March 1977. As regards seniority, clause 5(a) specifies that the seniority, upon regularization would date back to 1 April 1977 vis a vis candidates appointed on a regular basis after selection through the prescribed procedure. As between ad hoc employees who were regularized, inter se seniority would however be based on the length of service so that a person possessing longer service would rank senior to a junior in terms of the length of service.

19. The judgment of the Single Judge in Malook Singh’s case essentially dealt with two facets. The first was that persons who were recruited after following the regular procedure for selection after the date of regularization of ad hoc employees on 1 April 1977 could not rank senior to those who had been regularized prior to their date of appointment. The second aspect on which the Single Judge held in favour of the petitioners in CWP No 2780 of 1980 was that once regularization takes place, the length of ad hoc service must count for the determination of seniority. It is important to note here that the second facet of the judgment of the Single Judge was specifically kept open in the Letters Patent Appeal by the Division Bench. Therefore, clearly the CA 6026-28/2021 14 judgment in Malook Singh’s case did not conclude the issue of whether ad hoc service would count for the purpose of determining seniority.

20. The law on the issue of whether the period of ad hoc service can be counted for the purpose of determining seniority has been settled by this Court in multiple cases. In Direct Recruits (supra), a Constitution Bench of this Court has observed:

“13. When the cases were taken up for hearing before us, it was faintly suggested that the principle laid down in Patwardhan case [(1977) 3 SCC 399: 1977 SCC (L&S) 391: (1977) 3 SCR 775] was unsound and fit to be overruled, but no attempt was made to substantiate the plea. We were taken through the judgment by the learned counsel for the parties more than once and we are in complete agreement with the ratio decidendi, that the period of continuous officiation by a government servant, after his appointment by following the rules applicable for substantive appointments, has to be taken into account for determining his seniority; and seniority cannot be determined on the sole test of confirmation, for, as was pointed out, confirmation is one of the inglorious uncertainties of government service depending neither on efficiency of the incumbent nor on the availability of substantive vacancies. The principle for deciding inter se seniority has to conform to the principles of equality spelt out by Articles 14 and 16. If an appointment is made by way of stop-gap arrangement, without considering the claims of all the eligible available persons and without following the rules of appointment, the experience on such appointment cannot be equated with the experience of a regular appointee, because of the qualitative difference in the appointment. To equate the two would be to treat two unequals as equal which would violate the equality clause. But if the appointment is made after considering the claims of all eligible candidates and the appointee continues in the post uninterruptedly till the regularization of his service in CA 6026-28/2021 15 accordance with the rules made for regular substantive appointments, there is no reason to exclude the officiating service for purpose of seniority. Same will be the position if the initial appointment itself is made in accordance with the rules applicable to substantive appointments as in the present case. To hold otherwise will be discriminatory and arbitrary…..
…..
47. To sum up, we hold that (A) Once an incumbent is appointed to a post according to a rule, his seniority has to counted from the date of appointment and not according to date of his confirmation. The corollary to the above rule is that where the initial appointment is only ad hoc and not according to rules and made as a stop-gap arrangement, the officiation in such post cannot be taken into account considering the seniority.” (emphasis supplied) The decision in Direct Recruits (supra) stands for the principle that ad hoc service cannot be counted for determining the seniority if the initial appointment has been made as a stop gap arrangement and not according to rules. The reliance placed by the Single Judge in the judgement dated 6 December 1991 on Direct Recruits (supra) to hold that the ad hoc service should be counted for conferring the benefit of seniority in the present case is clearly misplaced. This principle laid down in Direct Recruits (supra) was subsequently followed by this Court in Keshav Chandra Joshi v. Union of India15. Recently a two judge Bench of this Court in Rashi Mani Mishra v. State of Uttar Pradesh16, of which one of us (Justice DY Chandrachud) was a part, observed 15 1992 Supp (1) SCC 272 16 2021 SCC OnLine SCC 509 CA 6026-28/2021 16 that the services rendered by ad hoc employees prior to their regularization cannot be counted for the purpose of seniority while interpreting the Uttar Pradesh Regularization of Ad Hoc Appointment Rules. This Court noted that under the applicable Rules, “substantive appointment” does not include ad hoc appointment and thus seniority which has to be counted from “substantive appointment” would not include ad hoc service. This Court also clarified that the judgement in Direct Recruits (supra) cannot be relied upon to confer the benefit of seniority based on ad hoc service since it clearly states that ad hoc appointments made as stop gap arrangements do not render the ad hoc service eligible for determining seniority. This Court speaking through Justice MR Shah made the following observations:
“36. The sum and substance of the above discussion would be that on a fair reading of the 1979 Rules, extended from time to time; initial appointment orders in the year 1985 and the subsequent order of regularization in the year 1989 of the ad hoc appointees and on a fair reading of the relevant Service Rules, namely Service Rules, 1993 and the Seniority Rules, 1991, our conclusion would be that the services rendered by the ad hoc appointees prior to their regularization as per the 1979 Rules shall not be counted for the purpose of seniority, vis- à-vis, the direct recruits who were appointed prior to 1989 and they are not entitled to seniority from the date of their initial appointment in the year 1985. The resultant effect would be that the subsequent re-determination of the seniority in the year 2016 cannot be sustained which was considering the services rendered by ad hoc appointees prior to 1989, i.e., from the date of their initial appointment in 1985. This cannot be sustained and the same deserves to be quashed and set aside and the seniority list of 2001 counting the services rendered by ad hoc appointees from the date of their regularization in the year 1989 is to be CA 6026-28/2021 17 restored.
37. Now so far as the reliance placed upon the decision of this Court in the case of Direct Recruit Class II Engg.

Officers' Assn. (supra), relied upon by the learned Senior Advocate appearing on behalf of the ad hoc appointees is concerned, it is required to be noted that even in the said decision also, it is observed and held that where initial appointment was made only ad hoc as a stop gap arrangement and not according to the rules, the officiation in such post cannot be taken into account for considering the seniority. In the case before this Court, the appointments were made to a post according to rule but as ad hoc and subsequently they were confirmed and to that this Court observed and held that where appointments made in accordance with the rules, seniority is to be counted from the date of such appointment and not from the date of confirmation. In the present case, it is not the case of confirmation of the service of ad hoc appointees in the year 1989. In the year 1989, their services are regularized after following due procedure as required under the 1979 Rules and after their names were recommended by the Selection Committee constituted under the 1979 Rules. As observed hereinabove, the appointments in the year 1989 after their names were recommended by the Selection Committee constituted as per the 1979 Rules can be said to be the “substantive appointments”. Therefore, even on facts also, the decision in the case of Direct Recruit Class II Engg. Officers' Assn. (supra) shall not be applicable to the facts of the case on hand. At the cost of repetition, it is observed that the decision of this Court in the case of Direct Recruit Class II Engg. Officers' Assn. (supra) was considered by this Court in the case of Santosh Kumar (supra) when this Court interpreted the very 1979 Rules.” CA 6026-28/2021 18 The notification dated 3 May 1977 stated that the ad hoc appointments were made in administrative interest in anticipation of regular appointments and on account of delay that takes place in making regular appointment through the concerned agencies. In this regard, the vacancies were notified to the Employment Exchange or advertisements were issued, as the case maybe, by appointing authorities. The appointments were not made on the recommendation of the Punjab Subordinate Service Selection Board. However, subsequently a policy decision was made to regularize the ad hoc appointees since their ouster after a considerable period of service would have entailed hardship. Thus, the initial appointment was supposed to be a stop gap arrangement, besides being not in accordance with the rules, and the ad hoc service cannot be counted for the purpose of seniority.

21. Now the question that remains is that who would be bound by the judgement given in Malook Singh judgement which was subsequently overruled in Gurmail Singh. In State of Rajasthan v. Nemi Chand Mahela17 a two judge Bench of this Court has elucidated the difference between the doctrine of res judicata and law of precedent in the following terms:

“11…The reasoning given in paras 22 and 23 in Manmohan Sharma case [Manmohan Sharma v. State of Rajasthan, (2014) 5 SCC 782 : (2014) 2 SCC (L&S) 8] relating to the case of Danveer Singh would reflect the difference between the doctrine of res judicata and law of precedent. Res judicata operates in personam i.e. the matter in issue between the same parties in the former 17 (2019) 14 SCC 179 CA 6026-28/2021 19 litigation, while law of precedent operates in rem i.e. the law once settled is binding on all under the jurisdiction of the High Court and the Supreme Court.

Res judicata binds the parties to the proceedings for the reason that there should be an end to the litigation and therefore, subsequent proceeding inter se parties to the litigation is barred. Therefore, law of res judicata concerns the same matter, while law of precedent concerns application of law in a similar issue. In res judicata, the correctness of the decision is normally immaterial and it does not matter whether the previous decision was right or wrong, unless the erroneous determination relates to the jurisdictional matter of that body. [Internal citations omitted]” (emphasis supplied) Thus, a binding decision of the court which has attained finality would bind the parties to the proceedings inter-se. The private respondents in Malook Singh’s case were persons who had been recruited after 1 April 1977 albeit after following a regular process of selection. The judgment, therefore, would only bind those who are parties to the proceedings. The judgment would by no means operate to bind others whose interest did not coincide with the private respondents who are impleaded in the proceedings. This is precisely the reason why the Single Judge in the subsequent proceedings held that the seniority list which was prepared pursuant to the earlier judgment would not operate to bind those persons who were not parties to the earlier proceedings and were adversely affected. In this backdrop, there is no reason for this Court to take a different view than that which has weighed with the High Court in coming to the conclusion that in view of the express terms of the policy of CA 6026-28/2021 20 regularization, seniority would date with effect from the date of regularization.

22. Having resolved the above issue, as a matter of principle, the Court is then left with moulding the relief. Both the appellants and the private respondents, as well as the appellants in the companion appeals have from time to time received their promotions during the pendency of these proceedings and have retired from service. Some among them have retired nearly a decade ago. There may be some merit in the submissions which have been urged by Mr P S Patwalia, learned senior counsel that the judgment in CWP No 2780 of 1980 must govern those who are parties to the proceedings and cannot be resiled from by the State which was bound by the ultimate direction. Recasting the seniority of persons who have retired from service after receiving promotions and reworking the dates of notional promotion at this stage for the entire cadre going back all the way to 1 April 1977 is a daunting exercise for the State of Punjab. This is a point which was emphasized by Ms Anusha Nagarajan in the course of her submissions. Revising the seniority at this length of time would cast an insuperable burden on the State. During the pendency of these proceedings, an exercise was directed to be conducted on a limited basis, for which several months were required. Retrieving correct data to rework seniority commencing from April 1977 would be extremely difficult, resulting in further litigation. With this backdrop, when most of the pensioners have retired from service several years ago, it would be in the interests of justice if the pensionary benefits which they are now receiving are duly protected both against recoveries and in respect of their disbursement for the future. CA 6026-28/2021 21 Such a direction would be manifestly in the interest of justice and accordingly we issue an order under Article 142 of the Constitution to that effect. Insofar as the private respondents are concerned, they too like the appellants have been promoted from time to time during the pendency of these proceedings since 2011 and are in the receipt of pensionary benefits. The matter, in our view, must rest there so that the pensioners are not left in a state of uncertainty at this stage of their lives after rendering long years of service to the State in the Punjab Civil Secretariat.

23. Consequently, while we affirm the judgment of the Division Bench on the issue of the principle which has been decided above, we direct that:

(i) The pensionary benefits which are being disbursed to the appellants shall not be disturbed. Likewise, the pensionary payments which are being disbursed to the respondents shall be paid over in accordance with law;
(ii) No recoveries shall be made of any nature whatsoever from the appellants; and
(iii) Insofar as the companion appeals are concerned, as recorded earlier, CWP No 16925 of 2003 and CWP No 4490 of 1994 were instituted on the basis of the observations of the Single Judge in Malook Singh’s case. That aspect has been duly clarified both in the Letters Patent Appeal and by the Single Judge in the judgment dated 5 January 2011. Hence, no further directions are required in the companion appeals. Both sets of appeals are disposed of.

CA 6026-28/2021 22

24. The appeals are accordingly disposed of.

25. Pending applications, if any, stand disposed of.

.…....…...….......………………........J [Dr Dhananjaya Y Chandrachud] ..…....…........……………….…........J [Vikram Nath] ..…....…........……………….…........J [B V Nagarathna] New Delhi;

September 28, 2021