Supreme Court of India
T. Shantharam vs State Of Karnataka & Ors on 16 January, 1995
Equivalent citations: 1995 AIR 1123, 1995 SCC (2) 538, AIR 1995 SUPREME COURT 1123, 1995 AIR SCW 1159, 1995 AIR SCW 1154, 1995 LAB. I. C. 613, 1995 (1) ALL CJ 369, (1994) 95 STC 361, (1995) 2 SCT 410, (1995) 1 SERVLR 674, 1995 (1) SCR 274, (1994) 5 JT 419 (SC), 1997 BRLJ 102, 1994 (3) SCC(SUPP) 247, 1995 (2) JT 642, 1995 SCC (L&S) 537
Author: K. Ramaswamy
Bench: K. Ramaswamy, S.C. Sen
PETITIONER: T. SHANTHARAM Vs. RESPONDENT: STATE OF KARNATAKA & ORS. DATE OF JUDGMENT16/01/1995 BENCH: RAMASWAMY, K. BENCH: RAMASWAMY, K. SEN, S.C. (J) CITATION: 1995 AIR 1123 1995 SCC (2) 538 JT 1995 (2) 642 1995 SCALE (1)320 ACT: HEADNOTE: JUDGMENT:
ORDER
1. Leave granted.
2. The facts are telling that the appellant was appointed in the Revenue Department as Second Division Clerk in Manglore on October 8, 1963. He was sent on deputation to the Food and Civil Supplies Department which was then part of Revenue-Department as Assistant Civil Supplies Inspector on December 26, 1967 and was promoted as Second Grade Civil Supplies Inspector on September 11, 1968 which is stated to be equivalent to Sheristedar. The 5th respondent Mr. R.K.Vasudev was appointed as a Second Division Clerk on January 22, 1965 in Food Wing of the Revenue Department- Thereafter he was regularised as Second Division Clerk on September 30, 1971 and was promoted as a Sheristedar on June 17, 1982. From these facts, it is clear that at all levels of appointments and promotions, the appellant was always senior to 5th respondent. But one fact that remains on record is that the appellant continued to be on deputation in the Food Wing of Revenue Department. When he was sought to be repatriated, the appellant filed APplication No.6432/86 before the Administrative Tribunal, Bangalore. The Tribunal by its order dated January 28, 1988 directed absorption of the appellant in the Food Department as indicated in the order which reads thus:
"Since the applicant is working in the Food and Civil Supplies Department since 1966(about 32 years and he has not been given any proforma promotion in the Revenue Department and there are no valid ground to reject his request for absorption, we are of the considered opinion that the Applicant is entitled for a direction to the respondents to absorb him in the Department of Food and Civil Supplies in the post now held by him. It is ordered accordingly after quashing Annexure A."
Subsequent thereto it would appear that the appellant was absorbed and he was placed above the 5th respondent and also promoted on January 1, 1980 as a Assistant Director. It would also appear from the record that the 5th respondent also promoted as Asia Director. The only question is of inter se seniority between the appellant and the 5th- respondent. Shri Rama Jois, learned senior counsel for the respondent contended that the Rules prescribed that on the deputation the post should be the post equivalent to which he was holding in the parent department and the appellant cannot be transferred and deputed in the Food Wing on higher post than the post hold in the parent department. Though there is force in the contention as per the Rules but meat of the matter is that the appellant uninterruptedly worked in the Food department till date of the order by the Tribunal. Under these circumstances, though initially he might have mistakenly been deputed to hold higher post in the Food & Civil Supplies Department, since the appellant had obviously discharged his duties and higher re- sponsibilities to the satisfaction of all concerned, at this distance of time, it is highly unjust to send him back to hold the post in the present department which he was entitled to hold and the Tribunal is not 644 right to interfere with action of the department in its absorption of the appellant as per its own earlier order. The direction given by the Tribunal at the instance of 5th respondent in the impugned order dated July 10, 1994 is accordingly set aside and the order issued in the earlier proceedings stands confirmed. In consequence the order of absorption and the promotion given to the appellant stand upheld. The appeal is allowed. No costs.
646