Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 0, Cited by 3]

Supreme Court of India

Dr. P.N. Dubey & Ors vs State Of Madhya Pradesh on 6 February, 1997

Equivalent citations: AIR 1997 SUPREME COURT 1283, 1997 (3) SCC 497, 1997 AIR SCW 1337, 1997 LAB. I. C. 1498, 1997 (2) SCALE 185, 1997 (1) UJ (SC) 604, (1997) 2 JT 568 (SC), 1997 UJ(SC) 1 604, (1997) 1 SCR 1017 (SC), (1997) 2 SUPREME 576, (1997) 2 SCALE 185, (1997) 1 SERVLR 704, (1997) 2 SCT 524, (1997) 75 FACLR 798, 1997 SCC (L&S) 826

Bench: K. Ramaswamy, S. Saghir Ahmad

           PETITIONER:
DR. P.N. DUBEY & ORS.

	Vs.

RESPONDENT:
STATE OF MADHYA PRADESH

DATE OF JUDGMENT:	06/02/1997

BENCH:
K. RAMASWAMY, S. SAGHIR AHMAD




ACT:



HEADNOTE:



JUDGMENT:

O R D E R This appeal by special leave arises from the judgment of the Madhya Pradesh High Court, Jabalpur Bench, made on February 10, 1981 in Miscellaneous Petition No. 812/80. The appellants were working as Veterinary Assistant Surgeons in the Madhya Pradesh Veterinary Services Gazetted. The Madhya Pradesh Veterinary Services is governed by the rules called Madhya Pradesh Services (Gazetted) Recruitment Rules, 1966. The channel of recruitment to the post of Assistant Director Veterinary Service was from two sources, namely, direct recruitment and promotion in the proportion of one is to one. An advertisement came to be made by the Madhya Pradesh Public Service Commission of 28 posts of Assistant Directors. The appellants had challenged the validity of the Notification and selection on the ground that the Government had, by then decided, to provide recruitment to the post of Assistant Directors by promotion with 100% from the feeder cadre, namely, Veterinary Assistant Surgeon. It is found, as a fact, by the High Court that as on the date of the notification, the rules were not amended. Unamended Rules provide that the recruitment was to be made from two sources, namely, direct recruitment and by promotion at a ratio of one is to one. Consequently, the advertisement for recruitment of Assistant and by promotion at a ratio of one is to one. Consequently, the advertisement for recruitment of Assistant Directors by the Public Service Commission and Selection and appointment of the challenged in this appeal. It is seen that undoubtedly though decision was taken by the Government, the Rules have not been amended. Therefore, the advertisement made for recruitment of fill up the posts of Assistant Directors, by direct recruitment and consequential selection as per the unamended Rules for the 50% of the vacancies earmarked for direct recruitment was in accordance with the aforesaid Rules. As a consequence, the view taken by the High Court is consistent with the Rules. We do not find any illegality warranting interference.

The appeal is accordingly dismissed. No costs.