Delhi High Court
Dayanand Sharma & Ors. vs Union Of India & Ors. on 24 January, 2019
Equivalent citations: AIRONLINE 2019 DEL 207
Author: Prateek Jalan
Bench: S. Ravindra Bhat, Prateek Jalan
$~
* IN THE HIGH COURT OF DELHI AT NEW DELHI
Reserved on: 01.11.2018
Pronounced on: 24.01.2019
+ W.P.(C) 6989/2002 & CM Appl. 27515-27516/2018
DAYANAND SHARMA & ORS. ..... Petitioners
Through: Mr.S.Sunil, Advocate
versus
UNION OF INDIA & ORS. ..... Respondents
Through: Mr.Rajesh Kumar & Ms.Santwana,
Advocates for CBI
CORAM:
HON'BLE MR. JUSTICE S. RAVINDRA BHAT
HON'BLE MR. JUSTICE PRATEEK JALAN
MR.JUSTICE PRATEEK JALAN
%
1. The present writ petition is directed against an order dated
17.04.2002 whereby the Central Administrative Tribunal [hereafter referred
to as "the Tribunal"] dismissed the petitioner's application (OA No.
1061/2001) and consequently upheld the seniority list drawn by the
respondent authorities for Head Constables, Assistant Sub-Inspectors (ASI),
and Sub-Inspectors (SI), in the Central Bureau of Investigation (CBI).
2. The petitioners were directly recruited as Constables in the CBI in
1975 and were thereafter promoted as Head Constables and ASI. During the
pendency of proceedings before this Court, they have been further
promoted as SI and thereafter as Inspectors.
W.P.(C) 6989/2002 Page 1 of 9
3. At the relevant time, Head Constables in CBI were promoted from
the post of Constables, 90% being from directly recruited Constables, and
10% being from those who held the post of Constables on
deputation/transfer (subject to a qualifying examination). By an amendment
to the Recruitment Rules with effect 25.07.1980, the post of Constable was
made a non-selection post to be filled to the extent of 60% by promotion
(failing which, deputation/transfer) and 40% by deputation/transfer. In each
mode, 10% of the posts were to be filled by seniority and the balance were
subject to a qualifying examination. A qualifying examination was held on
14.09.1980, as a result of which 96 Constables were promoted on
26.11.1980 and 22.01.1981. On 23.09.1985, a panel for promotion to HC
was prepared from those who were eligible in the earlier panel of 1979 and
1980 but were not promoted. The recruitment rules were further amended in
1987, and promotions were again made from the list drawn in 1985.
Although the petitioners had by then become eligible for promotion, they
were not promoted as their names did not figure in the 1979 and 1980
panels. However, the respondents drew the seniority list of Constables on
02.05.1985 and 17.11.1988, wherein the petitioners were shown higher than
those deputationists who had been absorbed as Constables in 1983 and
1985.
4. The genesis of the present controversy is in an application filed
before the Tribunal by one Vikramaditya Singh, who was appointed as a
Constable in the CBI on deputation in the year 1974. By an order dated
25.06.1991 passed on his application [OA No. 190/1988], the Tribunal
directed re-fixation of seniority of Constables as on 09.10.1987, counting
the deputationist's length of service in their parent departments. The
Tribunal relied on the judgment of the Supreme Court in K.Madhavan vs.
W.P.(C) 6989/2002 Page 2 of 9
Union of India [(1987) 4 SCC 566], which was pronounced on 09.10.1987
and issued the following directions:
"(1) The applicant shall be deemed to have been promoted as
Head Constable with effect from 9.10.87; and shall be given
consequential benefits thereof within 3 months from the date of
receipt of a copy of this judgment.
(2) The interim orders permitting him to appear at the
qualifying examination for the post of Asstt. Sub Inspector of
Police held on 6.5.89 are revoked and his results there at are
set aside.
(3) The respondents 1 & 2 are directed to recost the
seniority of the Constables as on 9.10.87 on the basis of
counting the deputationists length of service in the parent
department in the same or equivalent grade for seniority in the
CBI and consider their cases for promotion as Head Constable
in accordance with rules in other respects, but shall not
interfere with the promotions of those constables who had
already been promoted before 9.10.87; and shall be
undertaken only after giving reasonable opportunity to
persons who may be affected. Respondents 1 and 2 shall
comply with these directions within nine months from the date
of receipt of a copy of this judgment."
5. Pursuant to this judgment, a revised seniority list was drawn up on
03.03.1992. The first petitioner was finally promoted as HC on 07.04.1993
after a competitive examination held in October, 1992, 12 years after the
last examination of 1980.
6. While matters stood thus, one Radhey Shyam, another deputationist
Constable, moved the Tribunal challenging the fixation of his seniority,
which he alleged had not taken into account his service in the parent
department. Upon his application [O.A. No.1061/2001] being dismissed by
the Tribunal, he moved the Supreme Court against this order and his appeal
W.P.(C) 6989/2002 Page 3 of 9
[CA No.7112/1995] was allowed by the order of the Supreme Court dated
03.08.1995 holding as follows:-
"The appellants were employed as Police Constables in
the State of Haryana. The Central Bureau of Investigation
(C.B.I.) sent a requisition to State of Haryana requesting the
services of Constables who were willing to work on
deputation. The appellants opted for deputation with C.B.I.
and subsequently they were absorbed with C.B.I. with effect
from January 1, 1983. After such absorption the seniority of
the appellants with C.B.I. was fixed by taking into account
only the period of their services with C.B.I. from January 1,
1983 and their earlier service with State of Haryana was
excluded for the purpose of seniority. On a petition filed by
some of the Constables who were taken on deputation and
subsequently absorbed with C.B.I., Lucknow Bench of the
Central Administrative Tribunal directed that service rendered
in the State prior to absorption with C.B.I. should be counted
for the purpose of seniority. In pursuance of the said direction
the seniority of Constables with C.B.I. was revised and the
seniority of the appellants was also revised with effect from
October 9, 1987. In the meanwhile, the matter of promotion of
Constables to the post of Head Constables was considered on
the basis of their earlier seniority in 1988 and the appellants
could not be granted such promotion. The appellants filed a
petition before the Central Administrative Tribunal, Principal
Bench, New Delhi (hereinafter referred to as „the Tribunal‟).
The said petition was dismissed by the Tribunal as having
become infructuous on the ground that seniority of the
appellants had already been revised. The Tribunal, however,
did not take note of the grievance of the appellants in the
matter of review of promotion for the post of Head Constables
on the basis of the revised seniority list.
Having regard to the fact that earlier the promotion of
the appellants for the post of Head Constables was considered
on the basis of the old seniority list which has now been
revised with effect from October 9, 1987, the matter of
promotion of the appellants to the post of Head Constables
after October 9, 1987 has to be considered on the basis of the
W.P.(C) 6989/2002 Page 4 of 9
revised seniority list. The Constables who were promoted
earlier would, however not be disturbed as a result of the
reconsideration of the matter of promotion of the appellants.
The appeal is, therefore, allowed and it is directed that
the matter of promotion of the appellants to the post of Head
Constables after October 9, 1987 be reviewed and considered
in the light of their seniority in the seniority list that has been
revised with effect from October 9, 1987. Such review will not,
however, disturb the promotion of the Constables who were
promoted as head Constables earlier. No costs."
7. It is after this order of the Supreme Court that the respondent
authorities passed the orders which were challenged by the petitioner before
the Tribunal in the present proceedings. The first of these is an Office Order
dated 14.03.1997 wherein several persons who had been promoted as HC
between 1980 and 1995 were granted promotion to that grade from the
dates their juniors were promoted. Vikramatidya Singh's promotion was
thus made effective from 03.12.1980. The second order of the respondents
was dated 21.05.1998 by which a number of HCs were retrospectively
promoted as ASIs and SIs. The effect of these orders was that several HCs
who had been promoted before 09.10.1987, but were junior to the petitioner
as Constables under the earlier seniority list, became senior to him.
8. The petitioner's challenge before the Tribunal has been rejected by
the impugned judgment dated 17.04.2002 holding that similar issues have
been decided by the Tribunal in Raghubhir Singh vs. UOI [OA
No.1230/1999, decided on 04.02.2000] and Budhimal vs. Secretary, DOPT
& Ors. [O.A. No.1210/2001, decided on 09.04.2002], purportedly
following the order of the Tribunal in Vikramaditya Singh (supra) and the
order of the Supreme Court in Radhey Shyam (supra). The relevant
observations of the Tribunal in the impugned order are as follows:
W.P.(C) 6989/2002 Page 5 of 9
"8. It is relevant to note that in para 6 of the
Tribunal‟s order dated 9.4.2002 in Budhimal‟s case (supra), it
had been noted that the present O.A. 1061/2001 which was
filed by persons similarly placed as the applicant in that O.A.
had been dismissed by order dated 18.2.2002, not only on the
ground of non-appearance of the applicants on several dates
but on the basis of the material on record that there was no
merit in the O.A. However, for the reasons given in RA
82/2002, that review application was allowed, with a direction
to list the O.A. for further hearing which has been done.
9. Having regard to the aforesaid judgment of the
Lucknow Bench of the Tribunal in Vikramaditya Singh's case
(supra) read with the judgment of the Hon‟ble Apex Court in
Radhey Shyam's case (supra), we find no justification to
quash the impugned orders, including the impugned revised
promotion orders, including the impugned revised promotion
order issued by the respondents dated 14.3.1997. Similar
issues raised in the present O.A. have also been dealt with in
the aforesaid orders of the Tribunal in Raghubir Singh's case
(supra) and Budhimal's case (supra) which have also been
dismissed. Accordingly, the present O.A. also fails and is
dismissed. No order as to costs."
9. Although the impugned order is, in our view, entirely bereft of
reasons, we do not propose to remand it to the Tribunal for decision afresh.
Keeping in mind the nature of the disputes and that the petition has been
pending before this Court for long, we have instead heard learned counsel
for the parties on merits.
10. Having heard learned counsel for the parties, we are of the view that
the Tribunal has failed to appreciate the Supreme Court's order in Radhey
Shyam, as also its own order in Vikramaditya Singh, in the proper
perspective. The respondents had, pursuant to Vikramaditya Singh, drawn
a seniority list on 03.03.1992. It is on the basis of the same decision of the
W.P.(C) 6989/2002 Page 6 of 9
Tribunal that Radhey Shyam's rights were asserted and accepted by the
Supreme Court. The Supreme Court has noted that the seniority list for
promotion to the post of Head Constables had already been revised w.e.f.
09.10.1987 and directed that the promotion of the appellants before it
would also be on the basis of the said revised seniority list. That seniority
list concededly is the one which was drawn on 03.03.1992. The order of
the Supreme Court did not mandate any further revision of the seniority list.
Apart from a bald assertion to this effect, the respondents have not been
able to show that the judgment in Radhey Shyam provided any foundation
or basis for the revision made by them. Although the order dated
14.03.1997 is purportedly pursuant to the Supreme Court's order, we do not
find any justification for the revised dates of promotion adopted therein.
11. In fact, it appears that the irregularities in the process of promotion to
the post of Head Constable in the CBI had attracted the attention of the
Cabinet Secretariat, during the pendency of the present petition before this
Court. The petitioners have placed on record correspondence between the
Cabinet Secretariat, the Department of Personnel and Training and the CBI,
which were obtained under the Right to Information Act, 2005.
Significantly, the Cabinet Secretariat in a communication dated 29.03.2004
had made the following observations:
"2. It is seen that certain irregularities had crept in the
promotions made from the post of Constables to Head
Constables over a period of several years which had a
compounding effect on promotional prospects of a number of
constables who have been agitating the issue for long. These
irregularities include -
Carrying forward of panels of Constables who had
qualified in the Departmental Qualifying Examination in
1979 beyond one year,
W.P.(C) 6989/2002 Page 7 of 9
Clubbing and carrying forward the 1979 panel (when the
post was a Selection post) in a common panel along with
the 1980 panel (when the post became Non Selection).
Not holding examinations for more than a decade and
further depriving eligible Constables to be considered for
promotion by utilising the 1979-80 panel even after the RRs
were amended to provide for Departmental Competitive
Examination. Those departmental Constables who had
become eligible after 1980 to appear for DQE against 50%
of the promotion posts, had to wait their turn to be
promoted against the 10% promotion posts fixed to be filled
by seniority.
Extending the benefit of the VD Singh order by CAT,
Lucknow, by re-fixing the seniority of all Constables as on
9/10/1987 taking into account the length of service of
absorbed Constables in their parent cadre, when the
Department of Personnel & Training had advised
restricting the implementation to the applicants only.
No advice of Department of Personnel & Training appears
to have been taken while giving retrospective promotion to
all Constables in pursuance of the Supreme Court direction
that the promotion of the appellants to the post of Head
Constable after 9/10/87 should be reviewed and considered
in the light of their seniority list that has been reviewed
w.e.f. 9/10/87 without disturbing the promotion of those
Constables who were promoted as Head Constable
earlier."
12. In view of the above findings, the petitioners are entitled to relief in
this petition. Having regard to the fact that the petitioners have all retired
from service as have those affected persons, who have been impleaded as
respondents, we direct that the petitioners would be entitled to all
consequential benefits by considering their promotion to the posts of Head
Constable, in terms of the seniority list dated 03.03.1992 and further
promotions, in terms of their eligibility thereafter. This direction will not
affect the seniority, retiral benefits or any other entitlement of those who
W.P.(C) 6989/2002 Page 8 of 9
had already been promoted. The Union of India and the CBI are directed to
pass the orders required for this purpose, make the necessary computation
towards fixation and refixation of salary at the relevant grades from the
dates the petitioners became entitled to it, notionally and disburse the
differential amounts with effect from 01.01.1996 and also give them the
benefits of pay and pension revisions pursuant to Fifth, Sixth and Seventh
Central Pay Commission recommendations applicable. Likewise pension
revision orders too shall be issued. All arrears and the pay/pension revision
orders shall be issued and released within three months from today.
13. The writ petition is disposed of, along with the pending applications,
in terms of the above directions.
Dasti.
PRATEEK JALAN, J.
S. RAVINDRA BHAT, J. JANUARY 24, 2019 „pv/hkaur‟ W.P.(C) 6989/2002 Page 9 of 9