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 0]

Rajasthan High Court - Jaipur

Mohd. Farooque, Son Of Shri Habibur ... vs The Rajasthan High Court on 19 October, 2024

Author: Pankaj Bhandari

Bench: Pankaj Bhandari, Shubha Mehta

[2024:RJ-JP:21806-DB]

        HIGH COURT OF JUDICATURE FOR RAJASTHAN
                    BENCH AT JAIPUR

                 D.B. Civil Writ Petition No. 20910/2018

1.       Rajesh Agrawal, Son Of Late Shri Dau Dass Agrawal, Aged
         About    43     Years,      Resident        Of     Iv/a/15,    Government
         Multistoried       Flats,        Gandhi          Nagar,       Jaipur-302015
         (Rajasthan)
2.       Dushyant Trivedi, Son Of Shri Ratan Lal Trivedi, Aged
         About     46     Years,      Resident         Of     Brahampuri,      Hazari
         Chabutra, Chandpole, Jodhpur.
                                                                       ----Petitioners
                                       Versus
1.       The Rajasthan High Court, Through Its Registrar General,
         Rajasthan High Court, Jodhpur.
2.       The State Of Rajasthan Through Principal Secretary
         (Law), Law And Legal Affairs Department, Government Of
         Rajasthan, Secretariat, Jaipur.
3.       The State Of Rajasthan Through Principal Secretary
         (Finance),      Department           Of    Finance,        Government     Of
         Rajasthan, Secretariat, Jaipur.
                                                                    ----Respondents
                                 Connected With
                 D.B. Civil Writ Petition No. 20912/2018
Ramgopal Vijay Son Of Late Shri Sita Ram Vijay, Aged About 55
Years, 44-G-2, Tagore Nagar, Near Kartarpura Phatak, Jaipur.
                                                                        ----Petitioner
                                       Versus
1.       The Rajasthan High Court, Through Its Registrar General,
         Rajasthan High Court, Jodhpur.
2.       The State Of Rajasthan Through Principal Secretary
         (Law), Law And Legal Affairs Department, Government Of
         Rajasthan, Secretariat, Jaipur.
3.       The State Of Rajasthan Through Principal Secretary
         (Finance),      Department           Of    Finance,        Government     Of
         Rajasthan, Secretariat, Jaipur.
                                                                    ----Respondents
                 D.B. Civil Writ Petition No. 20913/2018



                        (Downloaded on 19/10/2024 at 11:54:25 PM)
 [2024:RJ-JP:21806-DB]                      (2 of 13)                           [CW-20910/2018]


 Mohd. Farooque, Son Of Shri Habibur Rehman, Aged About 56
 Years, Resident Of 46-Ka-5, Jyoti Nagar, Jaipur.
                                                                               ----Petitioner
                                           Versus
 1.       The Rajasthan High Court, Through Its Registrar General,
          Rajasthan High Court, Jodhpur.
 2.       The State Of Rajasthan Through Principal Secretary
          (Law), Law And Legal Affairs Department, Government Of
          Rajasthan, Secretariat, Jaipur.
 3.       The State Of Rajasthan Through Principal Secretary
          (Finance),         Department             Of    Finance,      Government          Of
          Rajasthan, Secretariat, Jaipur.
                                                                         ----Respondents


For Petitioner(s)                :     Mr. Anuroop Singhi with
                                       Mr. Aditya Khandelwal
                                       Mr. Abhishek Sharma
For Respondent(s)                :     Mr. Rajendra Prasad, AG, assisted by
                                       Mr. Darsh Pareek,
                                       Ms. Dhriti Laddha
                                       Ms. Harshita Thakral &
                                       Mr. Sheetanshu Sharma
                                       Mr. Shailesh Prakash Sharma



            HON'BLE MR. JUSTICE PANKAJ BHANDARI
              HON'BLE MRS. JUSTICE SHUBHA MEHTA

                                            Order

RESERVED ON                                    ::                              18/04/2024
PRONOUNCED ON                                  ::                              23/05/2024
(Per. Pankaj Bhandari, J)


1.    Since     controversy           involved           in   these     writ    petitions    is

common, the same are being decided by this order.

2.    The petitioners have preferred these writ petitions inter-alia

praying for the following reliefs:-
            "(i)   the Hon'ble High Court may kindly declare the
            Clause-6 of Part-I of the Rules of 2002 to be
            ultravires and unconstitutional and same may kindly


                            (Downloaded on 19/10/2024 at 11:54:25 PM)
 [2024:RJ-JP:21806-DB]                  (3 of 13)                    [CW-20910/2018]


           be struck down to the extent of treating the post of
           Computer Informer as a feeder post for appointment
           on the post of Senior Judicial Assistant.

           (ii)  the Hon'ble High Court may kindly direct the
           respondent to open the avenues for promotion in the
           Technical Cadre for the employees working in the
           Technical Wing (Computer) of the Rajasthan High
           Court instead of promoting them into the Non-
           Technical Cadre.

           (iii) the Hon'ble High Court may kindly direct the
           respondent to convert the post of Programmer into a
           promotional post for the employees of the Technical
           wing (computer) who are working on the post of
           Computer Informer including the petitioners.

           (iv) the Hon'ble High Court may kindly direct the
           respondent to prepare the interse seniority even at
           the level of the post of Informatics Assistant
           alongwith the employees who are working on the
           equivalent post in the non-technical wing.

           (v)    the Hon'ble High Court may direct the
           respondent assign the proper seniority to the
           petitioners in comparison to the employees who are
           much junior to him in the non-technical wing and on
           the basis of that only he be extended promotion on
           the further higher posts.

           (vi) the Hon'ble High Court may direct respondent
           to consider the case of petitioners for promotion on
           the post of Administrative Officer Judicial (AOJ) in
           place of Senior Judicial Assistant as the said post of
           AOJ bears the proper grade pay of Rs.4800/- on
           which the petitioners ought to have been promoted.

           (vii) any other appropriate order or direction,
           which this Hon'ble Court, may deem just and proper
           in the facts and circumstances of the case, may also
           kindly be passed in favour of the petitioners."


3.    Succinctly stated the facts of these petitions are that vide

notification dated 02.06.1997, an amendment was made in the

Rajasthan High Court (Conditions of Service of Staff) Rules, 1953,

whereby for the first time the post of 'Data Entry Operator' was

introduced under the head of 'Technical Post'. The respondent -

High Court invited applications for appointment on 6 posts of 'Data

Entry Operator' by direct recruitment vide notification dated

10.02.1998. The petitioners applied for the said post and were


                        (Downloaded on 19/10/2024 at 11:54:25 PM)
 [2024:RJ-JP:21806-DB]                  (4 of 13)                          [CW-20910/2018]



extended appointment vide order dated 21.01.1999. By a further

amendment in the Rules of 1997, the Rajasthan High Court Staff

Service Rules, 2002 (hereinafter referred to as 'the Rules of

2002') came into force, according to which, another post of

'Computer Informer' was introduced to the Technical Wing, which

was initially a direct recruitment post, but later on, the same was

made to be the promotional post from the feeder post of 'Data

Entry     Operator'.     Vide      notification          dated      08.07.2011,        the

nomenclature of the post of 'Data Entry Operator' was changed to

'Informatics Assistant' by the High Court. Grade Pay of Data Entry

Operator i.e. 'Informatics Assistant' is Rs.2800/- and that of

'Computer Informer' is Rs.3600/-, which is higher than the Grade

Pay of 'Judicial Assistant'. The petitioners, who were holding the

post of 'Computer Informer' claimed promotion to the post bearing

Grade Pay of Rs.4800/-, but they were promoted to the post of

'Senior Judicial Assistant', which is having the Grade Pay of

Rs.4200/-. For the sake of clarity, a flow chart is reproduced

hereunder:-

  Pay Band    Grade Pay     State Govt.       RHC Non-        State Govt.       RHC
                               Non-           Technical        Technical      Technical
                             Technical
5200-20200       2400            LDC               JJA              ---          ---
(PB-1)
5200-20200       2800            UDC               JA         Informatics    Informatics
(PB-1)                                                         Assistant      Assistant
9300-34800       3600                                           Assistant     Computer
(PB-2)                                                        Programmer      Informer
9300-34800       4200             OA               SJA
(PB-2)
9300-34800       4800      Admn. Officer        Admn.         Programmer
(PB-2)                                          Officer
                                                Judicial



4.      It is contended by learned counsel appearing for the

petitioners that the petitioners were working on the Technical Post


                        (Downloaded on 19/10/2024 at 11:54:25 PM)
 [2024:RJ-JP:21806-DB]                  (5 of 13)                    [CW-20910/2018]


and transfer from the Technical Wing to the Non-Technical Wing is

contrary to the mandate of the Rules of 2002. It is contended by

Mr. Anuroop Singhi, Advocate, appearing for the petitioners that

under the Rules, it was specifically provided in Rule 7 that subject

to these rules, the rules and orders for the time being in force and

applicable to the servants of corresponding classes in the service

of the Government of Rajasthan shall regulate the conditions of

service of persons serving on the staff of the High Court. It is

argued that High Court vide order dated 17.11.2015 created the

post of 'Programmer', however, the post was to be filled by Direct

Recruitment only whereas, under the Rajasthan Computer State

and Subordinate Services Rules, 1992, the post of 'Programmer' is

to be filled 60% by Direct Recruitment and 40% by Promotion and

the promotion is to be made from the post of 'Computer Operator'

having 5 years service as Computer Operator.


5.    It is contended that under the service of State Government,

a person on the technical post of 'Computer Informer' is eligible to

be promoted as 'Programmer' whereas, under the service of the

Rajasthan High Court, a 'Computer Informer' has no promotional

post and he/she is being promoted from technical wing to non-

technical side on the post of 'Senior Judicial Assistant'. It is argued

that a Junior Judicial Assistant having grade pay of Rs.2800/- is

promoted to the post of Senior Judicial Assistant having grade pay

of Rs.4200/- whereas, the petitioners, who were 'Computer

Informer', were in the grade pay of Rs.3600/- and they ought to

have been promoted to the post of Administrative Officer Judicial

(A.O.J.) having grade pay of Rs.4800/-.

                        (Downloaded on 19/10/2024 at 11:54:25 PM)
 [2024:RJ-JP:21806-DB]                  (6 of 13)                        [CW-20910/2018]


6.     It is contended by learned counsel for the petitioners that

the petitioners were appointed in the year 2019. The persons, who

were appointed on the post of Junior Judicial Assistant, got

promotions prior to the petitioners and have reached to higher

position than that of the petitioners, whereas if date of joining is

to be considered, petitioners ought to be given promotion in the

grade pay of Rs.4800/-. It is also contended that inter-se seniority

should have been prepared from the very beginning i.e. from the

post of Informatics Assistant and Judicial Assistant and as the

same has not been done, persons who were appointed after the

petitioners, are holding higher post than them. It is contended

that   the   next     promotional         post     provided         under   the    State

Government       to     the    post      of     'Computer           Informer',    is   of

'Programmer'.


7.     It is contended by learned counsel for the petitioners that

the employees, who are working in a particular wing, should have

promotional avenues in its own category and the respondents

cannot change the category from technical to non-technical by

promoting the petitioners in the non-technical wing. It is also

contended that the post of Programmer was included in the

Schedule, but it was made a post of direct recruitment. It is

further   contended       that     the     petitioners        are    required     to   be

considered for the post of Administrative Officer Judicial in place of

Senior Judicial Assistant as the post of 'Administrative Officer

Judicial' bears the grade pay of Rs.4800/-, on which the

petitioners ought to have been promoted.



                        (Downloaded on 19/10/2024 at 11:54:25 PM)
 [2024:RJ-JP:21806-DB]                  (7 of 13)                    [CW-20910/2018]


8.    Mr. Rajendra Prasad, Senior Advocate, assisted by Mr. Darsh

Pareek, Advocate, appearing for the respondents has opposed the

writ petitions. It is contended that the petitioners were appointed

in pursuance of the advertisement issued by the High Court in

1998 on the post of 'Data Entry Operator'. It is also contended

that the petitioners cannot claim parity with the Junior Judicial

Assistant as petitioners opted appointment in the technical wing.

In reply, the respondents have stated that the petitioners were

promoted to the post of 'Computer Informer' and since there was

no further promotional avenues, a promotional avenue was

provided and from Computer Informer, the post of Senior Judicial

Assistant and thereafter, post of Administrative Officer Judicial

were included. Thus, since the posts of Data Entry Operator and

Computer Informer were technical posts and it was a dying cadre,

to give benefit to the employees, the Committee resolved to

provide promotional avenue from Computer Informer to Senior

Judicial Assistant and thereafter, to Administrative Officer Judicial.

It is mentioned in the reply that the petitioners cannot claim parity

with the Junior Judicial Assistant and since the petitioners were in

a dying cadre, they were given promotional avenue and the Rules

of 2002 cannot be struck down as it is in accordance with the

Constitution.


9.    In the reply, it is also mentioned that the petitioners were

not having the minimum requisite qualification for appointment on

the post created by the High Court and therefore, since they were

in dying cadre, promotional avenues were provided in the non-

technical wing. In the reply, it is further mentioned that the

                        (Downloaded on 19/10/2024 at 11:54:25 PM)
 [2024:RJ-JP:21806-DB]                  (8 of 13)                    [CW-20910/2018]


representations given by the petitioners were placed before the

Committee and the Committee resolved that since petitioners are

not having the minimum required qualification for the technical

post of 'Programmer' and promotional avenues are not available in

the technical cadre in the establishment of the Rajasthan High

Court, they were provided promotional channel of 'Senior Judicial

Assistant' and onwards.


10.   We have considered the contentions.


11.   At the outset, we ought to observe that the petitioners

applied for the post of Data Entry Operator, which was later on

converted to 'Informatics Assistant'. It is true that the persons

posted on the post of Junior Judicial Assistant got promotion at a

much faster pace than the petitioners, who had applied in the

technical post. The post of 'Programmer' was inserted at Clause-

29 in Part-5 of the Rules of 2002, but it was shown to be filled by

way of direct recruitment.


12.   In the reply, it is revealed that the petitioners are not having

the requisite qualification seeking appointment on the post of

Programmer. Since the technical post on which the petitioners

took appointment was a dying cadre, the High Court, considering

the representations of the petitioners, came to the conclusion that

the petitioners are not having promotional avenues and therefore,

they were provided promotional avenues in the non-technical

wing. From the chart produced by the petitioners, it is evident that

in the State Government, there is a post of 'Informatics Assistant'

carrying grade pay of Rs.2800/-, which is the same in Rajasthan


                        (Downloaded on 19/10/2024 at 11:54:25 PM)
 [2024:RJ-JP:21806-DB]                  (9 of 13)                    [CW-20910/2018]


High Court's technical wing i.e. Informatics Assistant having grade

pay of Rs.2800/-. In the State Government, a person promoted

from the post of Informatics Assistant is 'Assistant Programmer',

whereas in the Rajasthan High Court, it is 'Computer Informer'. In

the State Government, an Assistant Programmer is having a grade

pay of Rs.3600/-, he is promoted directly as a Programmer having

grade pay of Rs.4800/-, whereas since there was no promotional

avenue for the post of Programmer, a 'Computer Informer' was

provided promotional avenue as 'Senior Judicial Assistant' with

grade pay of Rs.4200/- and thereafter, he was entitled to be

promoted as Administrative Officer Judicial with grade pay of

Rs.4800/-.


13.   The contention of the learned counsel for the petitioners is

that Junior Judicial Assistant having grade pay of Rs.2800/- is

promoted directly as Senior Judicial Assistant whereas, in the

technical wing, an Informatics Assistant is first promoted to the

post of Computer Informer and then he is promoted as Senior

Judicial Assistant. Thus, there is a marked difference. A Junior

Judicial Assistant having grade pay of Rs.2800/- gets promotion to

the post of Senior Judicial Assistant having grade pay of Rs.4200/-

whereas a Computer Informer in the technical wing having grade

pay of Rs.3600/- gets promotion to the post of Senior Judicial

Assistant, which is having a grade pay of Rs.4200/-.


14.   The contention of learned counsel for the petitioners that

where the Rule is silent, the Rule as prevalent in the State

Government would apply and therefore, there has to be a



                        (Downloaded on 19/10/2024 at 11:54:25 PM)
 [2024:RJ-JP:21806-DB]                 (10 of 13)                    [CW-20910/2018]


promotional post as is available in the State Services. We are not

inclined to accept the said argument for the very reason that Rule

7 of the Rules clearly specifies 'subject to these Rules', meaning

thereby that if the Rule does not provide for reservation for

promotion, then Rule of the State would not apply. It is evident

that the Schedule does not have a promotional post, in case of the

posts, which the petitioners were holding. For a post to be there in

the Service Cadre, permission of the State is required at

appropriate level and unless a post is sanctioned by the State, no

promotion can be made to such non-existent post. Since the Rules

of the High Court did not provide for any promotional avenues in

the technical wing, High Court on the administrative side thought

it proper to give a promotional avenue and the employees of the

technical wing were given promotional benefit in the non-technical

wing.


15.     We are not impressed by the above arguments for the very

reason that if the technical wing in which the petitioners were

holding the post is a dying cadre, the High Court did the best it

could have for the employees, by providing them promotional

avenues. A Computer Informer, who is having grade pay of

Rs.3600/- is being given promotion as Senior Judicial Assistant

with the grade pay of Rs.4200/-. The prayer that they should be

given the post of Administrative Officer Judicial with the grade pay

of Rs.4800/- cannot be accepted for the very reason that in the

Rajasthan High Court also, there is a post of Programmer, but the

same is by way of direct recruitment and the petitioners are not

having the minimum requisite qualification for being appointed as

                        (Downloaded on 19/10/2024 at 11:54:25 PM)
 [2024:RJ-JP:21806-DB]                 (11 of 13)                    [CW-20910/2018]


Programmer. Thus, their prayer that the post of Programmer

should be made a promotional post and should not be 100% by

direct recruitment, cannot be accepted for the very reason that

the petitioners are not having the minimum requisite qualification

for being appointment on the post of Programmer. So, even if the

same promotional avenues would have been provided for the post

of Computer Informer, the petitioners would not have qualified for

the same.


16.   The contentions of the learned counsel for the petitioners

that the persons, who were appointed as Junior Judicial Assistant after the petitioners have got promotion to the post of Senior Judicial Assistant and Administrative Officer Judicial prior to the petitioners and thus, the petitioners are also entitled to be promoted as Administrative Officer Judicial, cannot be accepted for the very reason that the persons who have been promoted, have not been impleaded as party and if any promotion is given to the petitioners, the same would disturb the seniority list and the same cannot be disturbed by the Court in writ jurisdiction without affording opportunity of hearing to those who will be affected. As per the Rules of 2002, promotional channel of Junior Judicial Assistant and Informatics Assistant is as follows:-

"A Junior Judicial Assistant, whose grade pay of Rs.2400/- gets promotion to the post of Judicial Assistant grade pay of Rs.2800/- and thereafter he gets post by promotion as Senior Judicial Assistant having grade pay of Rs.4200/-. Thereafter, he has promotional avenues as Administrative Officer Judicial with grade pay of Rs.4800/-, however, in the technical (Downloaded on 19/10/2024 at 11:54:25 PM) [2024:RJ-JP:21806-DB] (12 of 13) [CW-20910/2018] wing, Informatics Assistant, who are appointed by the direct recruitment, are appointed in the grade pay of Rs.2800/-. They are then promoted to the post of Computer Informer grade pay of Rs.3600/- and thereafter, they joined the same stream as that of non-technical wing i.e. they got promotion to the post of Senior Judicial Assistant with the grade pay of Rs.4200/- and thereafter, they are entitled to promotion on the post of Administrative Officer Judicial grade pay of Rs.4800/-."

17. We are of the considered view that no illegality is pointed out in the Rules of 2002 framed by the High Court. Since the petitioners were appointed in technical wing and it was not having promotional avenues and the petitioners were not having the minimum requisite qualification for the post of 'Computer Programmer', the High Court, to provide benefit to its employees i.e. present petitioners, has given them promotion to the post of 'Senior Judicial Assistant'. We are also of the considered view that since both technical as well as non-technical wings, are separate wings and have separate promotional avenues, the petitioners cannot claim parity with Junior Judicial Assistant and since they were not having the minimum requisite qualification for the post of Programmer, they have been given benefit by the High Court by providing promotional avenues in the non-technical wing. Thus, no ground is made out for quashing of the Rules, as the said Rules cannot be said to be ultra-vires the Constitution. Further, if the Rule is set aside, the same would be to the disadvantage of the petitioners as if the Rule is set aside, they would continue to remain on the post of 'Computer Informer' and being a dying (Downloaded on 19/10/2024 at 11:54:25 PM) [2024:RJ-JP:21806-DB] (13 of 13) [CW-20910/2018] cadre, would retire from the post of 'Computer Informer'. Prayer sought for in the writ petitions cannot be awarded to the petitioners. The petitioners have not impleaded the persons, who were appointed on the post of Junior Judicial Assistant and thus, their seniority cannot be disturbed.

18. In view of the above, since the relief prayed for in the writ petitions cannot be granted to the petitioners and the writ petitions being devoid of any merits, the same deserves to be and are, accordingly, dismissed. However, the costs are made easy.

19. Pending Application(s), if any, stands disposed of.

20. A copy of this order be placed in each connected file.

                                   (SHUBHA MEHTA),J                                              (PANKAJ BHANDARI),J

                                   SUNIL SOLANKI /PS




                                                           (Downloaded on 19/10/2024 at 11:54:25 PM)




Powered by TCPDF (www.tcpdf.org)