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 2, Cited by 0]

Jammu & Kashmir High Court

Rajesh Raina vs Respondent(S) on 19 May, 2022

Bench: Dhiraj Singh Thakur, Rahul Bharti

                                                                      Sr. No.6

          HIGH COURT OF JAMMU & KASHMIR AND LADAKH
                          AT JAMMU



                                                 LPA No. 130/2019
                                                 CM No. 4476/2019
                                                 in
                                                 SWP No. 830/2004
                                                 IA No. 923/2004



Rajesh Raina                                         .....Appellant(s)/Petitioner(s)



                      Through: Mr. Vikas Magotra, Advocate


                 Vs


                                                               ..... Respondent(s)
State of J&K and others


                      Through: Mr. Amit Gupta, AAG



Coram:     HON'BLE MR. JUSTICE DHIRAJ SINGH THAKUR, JUDGE
           HON'BLE MR. JUSTICE RAHUL BHARTI, JUDGE

                                   ORDER

19.05.2022 OPEN COURT Per: Thakur-J Since common questions of fact and law are involved in the LPA No. 130/2019 and SWP No. 830/2004, we propose to dispose of the same by way of a common judgment.

01. The Letters Patent Appeal bearing No.130/2019 has been preferred against the judgment and order dated 24.11.2017 passed in SWP No.1251/2003, whereby the writ petition filed by the petitioner/respondent No. 3 herein, namely, Madhu Gupta was allowed by holding that the official 2 LPA No. 130/2019 a/w SWP No. 830/2004 respondents had erroneously promoted the appellant herein, ignoring the superior claim of the petitioner/private respondent No. 3. A direction has also been given by the writ Court to consider the case of the petitioner-Madhu Gupta for promotion to the post of Assistant Bacteriologist from the date the appellant (respondent No. 3 in the writ petition) was promoted i.e. 25.04.2003, along with all consequential benefits.

02. The writ petition bearing SWP No. 830/2004 has been preferred by the petitioner/appellant herein, challenging the order dated 27.04.2004, whereby his promotion to the post of Assistant Bacteriologist has been rescinded.

03. Briefly stated, the material facts are as under:-

04. Respondent No. 3 herein came to be appointed as Senior Lab Assistant in the year 1983 and was accorded promotion as Junior Lab Technician in the pay-scale of Rs.1400-2600 (5000-8000 Revised) in the year 1997 on the recommendations of the Departmental Promotion Committee, whereas the appellant was appointed as Senior Lab Assistant in the year 1993.

05. Admittedly, there are no rules framed for governing the promotions to the post of Assistant Bacteriologist. In that background, the appellant herein came to be promoted as Assistant Bacteriologist over the head of the private respondent No. 3 herein vide order dated 25.04.2003. This was challenged by private respondent No. 3 in a writ petition bearing SWP No.1251/2003 before the writ Court, which came to be allowed with a direction to the respondents to consider the case of the petitioner/respondent No. 3 herein for promotion to the post of Assistant Bacteriologist with effect from 25.04.2003, when the appellant came to be promoted, along with all consequential benefits. 3 LPA No. 130/2019

a/w SWP No. 830/2004

06. The Government after realizing its mistake passed an order dated 27.04.2004, rescinding the order dated 25.04.2003, whereby the appellant herein has been granted the benefit of promotion. This was challenged by the appellant in the writ petition bearing SWP No. 830/2004, whereby the writ Court by virtue of interim order dated 13.05.2004 stayed the operation of the order impugned in the said writ petition. This petition, however, came to be dismissed for non-prosecution on 16.02.2016, which was restored on 06.08.2021. In the meantime, the appellant herein states that he has been granted two in-situ promotions; one in the year 2012 and second in 2021.

07. In the writ petition bearing SWP No.830/2004, the argument which was propounded by the learned counsel for the petitioner firstly was that the order by virtue of which the promotion earlier granted was rescinded, was passed in gross violation of principles of natural justice and secondly that the promotion granted to the petitioner was justified in view of the fact that the petitioner was possessed of better qualification in the shape of a Degree in Bachelors of Science in Medical Technology (Laboratory) from PGI, Chandigarh, which qualification was not possessed by Madhu Gupta, respondent No. 3 herein, or for that matter any other similarly situate Senior Lab Assistants.

08. A perusal of the response filed by the Government in writ petition bearing SWP No.1251/2003 would show that the Government passed the order rescinding the promotion granted to the petitioner on the ground that the better claim of respondent No. 3 was ignored and that the appellant herein was wrongly promoted and was given a jump of two grades, which was not permissible.

4 LPA No. 130/2019

a/w SWP No. 830/2004

09. Considering the stand of the government in reply to the writ petition bearing SWP No. 830/2004, in the backdrop of the admitted position that the respondent No. 3 was admittedly senior to the appellant herein, having been appointed as a Senior Lab Assistant in the year 1993, as against the appellant who was appointed in the year 1983 and considering the fact that respondent No. 3 herein was placed in a higher grade of Junior Lab Technician, to which the appellant herein never got promoted, it certainly becomes clear that the Government was justified in rescinding the order, by virtue of which the benefit, which was not otherwise supposed to have been granted to the petitioner/appellant herein was withdrawn. The argument that the appellant herein possessed a degree in Bachelors of Science in Medical Technology (Laboratory) from PGI, Chandigarh, justified the grant of benefit is an argument, which does not appear to be legally tenable, inasmuch as, the same is not supported by any legal precedent, especially when there are no rules which would have justified such an action by the Government.

10. The argument of learned counsel for the appellant that the order impugned in the writ petition bearing SWP No. 830/2004 was passed in gross violation of principles of natural justice, is also an argument, which cannot be upheld in view of the fact that the case of respondent No. 3 herein was never considered and even otherwise if at all the appellant was to be considered for promotion, he could have been considered for promotion only to the grade of Junior Lab Technician, which was an intermediate grade between that of Senior Lab Assistant and Assistant Bacteriologist. Even otherwise affording an opportunity of being heard before passing the order impugned in the writ petition would be a useless formality.

5 LPA No. 130/2019

a/w SWP No. 830/2004

11. The Apex Court in Aligarh Muslim University and ors, Vs. Mansoor Ali Khan, (2000)7 SCC 529, reiterated the "useless formality"

principle and followed the law as laid down in the case of S.L. Kapoor Vs. Jagmohan, (1980)4 SCC 379 and in paragraphs 23 and 35 observed as under:-
"23. Chinnappa Reddy, J. in S.L. Kapoor case laid down two exceptions (at SS p.395) namely, if upon admitted or indisputable facts only one conclusion was possible, then in such a case, the principle that breach of natural justice was in itself prejudice, would not apply. In other words if no other conclusion was possible on admitted or indisputable facts, it is not necessary to quash the order which was passed in vio9lation of natural justice. Of course, this being an exception, great care must be taken in applying this exception.
35. Thus, in our view, in the above peculiar circumstances, the only conclusion that can be drawn is that even if Mr Mansoor Ali Khan had been given notice and he had mentioned this fact of job continuance in Libya as a reason that would not have made any difference and would not have been treated as a satisfactory explanation under Rule 5(8)(i). Thus, on the admitted or undisputed facts, only one view was possible. The case would fall within the exception noted in S.L. Kapoor case. We, therefore, hold that no prejudice has been caused to the officer for want of notice under Rule 5(8)(i). We hold against Mr Mansoor Ali Khan under Point 5."

12. In view of the above, we are satisfied that the action of the Government in passing the order impugned cannot be said to be in any manner illegal or untenable in law. The writ petition bearing SWP No. 830/2004 is found to be without any merit and is accordingly dismissed along with connected application.

13. We have also gone through the judgement and order dated 24.11.2017 impugned in the LPA No. 130/2019, whereby the writ Court has allowed the writ petition and held the benefit granted in favour of the appellant 6 LPA No. 130/2019 a/w SWP No. 830/2004 herein as legally erroneous, ignoring the superior claim of the petitioner/respondent No. 3 herein in the LPA. In view of the fact that we have also taken a similar view while dismissing the writ petition bearing SWP No. 830/2004, therefore, we do not find any reason to interfere with the judgment and order impugned dated 24.11.2017. The appeal bearing LPA No. 130/2019 is also found to be without any merit and is, accordingly, dismissed along with connected application.

                         (Rahul Bharti)                (Dhiraj Singh Thakur)
                             Judge                             Judge

Jammu
19.05.2022
Muneesh



                     Whether the order is reportable    :       Yes / No

                     Whether the order is speaking      :       Yes / No