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 1, Cited by 3]

Supreme Court of India

Registrar Of High Court Of Madhya ... vs B. A. Nigam And Others on 3 April, 1973

Equivalent citations: 1973 AIR 1271, 1973 SCR (3) 878, AIR 1973 SUPREME COURT 1271, 1973 4 SCC 219, 1973 LAB. I. C. 849, 1973 (1) SCWR 815, 1973 MAH LJ 562, 1973 MPLJ 680, 1973 JABLJ 1014, 1973 3 SCR 878, 1973 2 SERVLR 336

Author: A. Alagiriswami

Bench: A. Alagiriswami, D.G. Palekar

           PETITIONER:
REGISTRAR OF HIGH COURT OF MADHYA  PRADESH AND ANOTHER

	Vs.

RESPONDENT:
B.   A. NIGAM AND OTHERS

DATE OF JUDGMENT03/04/1973

BENCH:
ALAGIRISWAMI, A.
BENCH:
ALAGIRISWAMI, A.
PALEKAR, D.G.

CITATION:
 1973 AIR 1271		  1973 SCR  (3) 878
 1973 SCC  (4) 219


ACT:
Madhya	Pradesh	 Civil	Courts	Act,  1958--Service   Rules-
Experience as Civil Judge, Class-1, necessary  qualification
for  promotion to the post of Addl.  District  and  Sessions
Judge, and not the seniority.



HEADNOTE:
The Respondent No. 1, who was a Civil Judge in former Madhya
Bharat,	 was,  on absorption into  Madhya  Pradesh  Judicial
Service,  treated as Civil Judge, Class--II.   The  relevant
Service	 Rules	applicable to the  Civil  Judges  recognised
Civil  Judges  as only one Class but the M.P.  Civil  Courts
Act,  1958,  mentioned two classes of Civil  Judges  namely,
Civil  Judges Class I and Civil Judges Class II.   From	 the
time  when  the Madhya Pradesh Civil Courts Act,  1958	came
into  force it was always considered by the High Court	that
for  promotion to the post of Addl.  District  and  Sessions
Judge, it was a necessary qualification that the Civil Judge
must have some experience of working as Civil Judge,  Class-
I.   Under the Act, the pecuniary jurisdiction of the  Civil
Judge,	Class I was Rs. 10,000/- while that of	Civil  Judge
Class  11  was	Rs. 5,000/-.  In May 1968,  the	 High  Court
passed	as  Resolution laying down that the selection  of  a
Civil  Judge,  Class-II, as a Civil Judge Class I  shall  be
deemed	as  promotion and that being so, only the  cases  of
Civil Judges, Class-I, shall be considered for promotion  as
Addl.	District  and  Sessions Judges	in  order  of  their
seniority.   The respondent was not found fit for  promotion
to  the	 post  of Civil Judge,	Class-I	 in  the  successive
selections.   He was finally found fit in 1968.	 In  a	writ
petition  before the M.P. High Court, the Respondent  No.  1
contended  that the date of the seniority should count	from
the date of appointment to the post of Civil Judge  Class-11
and  not  from the date of promotion to the post of  Civil
Judge,	Class-1.   He  also contended that  the	 High  Court
resolution  of	May  3, 1968, was illegal as  there  was  no
provision in the Service Rules for classifying Civil  Judges
as  Class  I  or Class II and the power	 to  create  various
classes of services was vested in the Government, and not in
the  High  Court.   The M.P. High  Court  allowed  the	Writ
Petition.
Allowing the State's appeal by certificate,
HELD  : (1) On perusal of the High Court file regarding	 the
selection of Class 11 Civil Judges as Class I Civil  Judges,
it is clear that the decisions were bona fide and on merits.
The  Respondent	 No, 1 had no claim to Class I	post  before
1968, when for the first time he was found fit.	 Once it  is
found that experience as Civil Judge Class I is a  necessary
qualification,	the seniority in Class II service is  of  no
consequcnce.
(2)  While it is true that the Service Rules do not  provide
for  any distinction within Civil Judges, the difference  in
the   pecuniary	  jurisdiction	cannot	be   ignored.	 The
Resolution  of	the  High Court of May 1968  should  not  be
interpreted literally.	The resolution does not create a new
class of  Civil	 Judges called Class I	Civil  Judges  but
merely	lays down the qualification or standard	 of  fitness
for higher promotion.  There is
879
Do  justification for re-opening cases closed for more	than
ten  years  at the instance of an officer  whose  record  of
service	 was  not a shining one compared to those  who	were
selected earlier. [880A, 881G]



JUDGMENT:

CIVIL APPELLATE JURISDICTION : Civil Appeal No. 624 of 1972. Appeal by certificate from the Judgment and order dated August 8, 1971 of the Madhya Pradesh High Court at Jabalpur in Misc. Petition No. 537 of 1969.

I. N. Shroff, for the Appellants.

M. N. Phadke, Anthoney G. Menezes, P. G. Bhartari, J. B. Dadachanji, O. C. Mathur & Ravinder Narain, for respondent No. 1 The Judgment of the Court was delivered by ALAGIRISWAMI, J.-In the Judicial Service of Madhya Pradesh there are three classes of officers, Civil Judges, Additional District and Sessions Judges and District Judges but under the Madhya Pradesh Civil Courts Act, 1958 there are four classes of Civil Courts, the Court of the District Judge, the Court of the Addl. District Judge, the Court of the Civil Judge (Class 1) and the Court of the Civil Judge (Class II). The respondent No. 1, Shri B. A. Nigam, entered service as a Civil Judge on 20-10-1956 in Madhya Bharat. After Madhya Bharat became part of Madhya Pradesh he was absorbed as a Civil Judge and placed for purposes of seniority at No. 189. From the time when the Madhya Pradesh Civil Court Act, 1958 came into force some period of service of a Civil Judge during which he exercised powers of Civil Judge, Class 1, however, small, was considered a necessary qualification for promotion to the post of Additional District and Sessions Judge. On or about May 3, 1968, by a resolution of the High Court it was laid down that selection of a Civil Judge, Class 11, as a Civil Judge, Class I, shall be deemed as promotion and that being so, only the cases of Civil Judges, Class 1, shall be considered for promotion as Additional District and Sessions Judges in order of their seniority. It must be made clear at the outset that according to the Service Rules there is only one class of Civil Judges and Jr not two classes of Civil Judges (Class

1) and Civil Judges (Class II). The fitness of the respondent (1) for promotion as Civil Judge, Class I, seems to have been considered on a number of occasions i.e. on May 3, 1966, August 12, 1966, April 17, 1967. November 6, 1967 and April 18, 1968 and on each of these occasions he was not found fit to exercise powers of a Civil Judge, Class 1. Mr.

1. N. Shroff appearing for the appellants has also shown us the file containing the proceedings of the Judges' meetings of the High Court of Madhya Pradesh on the various dates above referred to in which the names of various officers for being 880 Posted as Class I Civil Judges have been considered. We have scrutinised them carefully and can see no reason to doubt the bona fide nature of the. decisions therein made. The High Court has also taken the view that though the junior members in the cadre of Civil Judges had often been allowed to exercise the powers of Civil Judge, Class 1, without considering at that time the respondent's claim and then those junior members had been preferred for promotion on the ground that they had exercised such powers, and such preference was open to attack as being violative of the fundamental rights of the respondent, they could not assist him on that ground because even if his claims for exercising the powers of Civil Judge, Class I had been considered at the appropriate time, he would not have been found fit for the purpose for the reason earlier mentioned. While it is not impossible that if the respondent's case had been compared with that of others before the 3rd May, 1966 he might have been found fit for being posted as a Civil Judge, Class 1, it is very improbable and we, therefore, agree with this conclusion of the High Court. Finally, on 30-11-1968 the respondent was found fit to be posted as a Civil Judge, Class I and he filed the petition, out of which this appeal arises, for consideration of his name for being promoted as an Additional District and Sessions Judge over the heads of all the people who had been earlier found to have better qualifications for being posted as Civil Judges, Class I in preference to him. That petition having been allowed by the High Court his appeal has been filed by certificate by the Registrar of the High Court of Madhya Pradesh and the State against the judgment of that High Court.

In addition to the point which we have earlier mentioned and agreed with the High Court, his only other contention was that in the list of Civil Judges he was senior to all of them and as there was no provision in the service rules for classifying Civil Judges as Class I or Class III and the power to create various classes of services was one which vested with the Government and not with the High Court therefore the resolution of the High Court of May 3, 1968 cannot affect him adversely. The High Court took the view that as for some years past a principle for selection had been introduced that before a Civil Judge was promoted to the post of an Additional District and Sessions Judge, it was essential that he should have exercised the powers of Civil Judge, Class 1, for a period, however short and that principle had a rational relation to the suitability of Civil Judges for promotion to posts of Additional District and Sessions Judges and the respondent No. 1 could not legitimately complain, as he did not have that qualification, and he could not be, selected for promotion only on the basis of seniority. They also took the view that since the respondent No. 1 had not acquired the qualification required for promotion, 881 his claim for such promotion should be regarded as having been considered and rejected by implication till November 30, 1968 when he was allowed to exercise the powers of Civil Judge, Class I. Having held rightly, according to us, that till November 30, 1968 the respondent No. 1 was not qualified to be considered for promotion as an Additional District and Sessions Judge, the High Court curiously enough issued a writ of mandamus directing that the respondent's claim for promotion should be considered in relation to the claims of his juniors and if he was found fit he should be allowed the consequential benefits including fixing of seniority in the cadre of Additional District and Sessions Judges. In mentioning about the juniors of the respondent No. 1 the learned Judges were referring to the original seniority in the cadre of Civil Judges.

Once it is found that experience as Civil Judge, Class 1, at least for a short period, is a necessary qualification for promotion as Additional District and Sessions Judge and that such a requirement has a rational relation to the question at issue, it would be surprising to hold that a man, who again and again had been found unfit to be posted as Civil Judge, Class 1, in comparison with others, who were his juniors in service, his claim for promotion as Additional District and Sessions Judge should be decided not on the basis of the date on which he was found fit to exercise the powers of Civil Judge, Class I, but on the basis of the date of his entry into service. Out of the 41 people whom the respondent No. 1 had made respondents to his petition, 10 people were found fit in 1962 and one in 1963. Then we have 3 others whose claims were considered on 3-5-66 alongwith that of the respondent No. 1 and found superior to his.- There are 8 others whose claims were compared to the respondents on 12-8-66 and found to be superior to his. Seventeen others, whose claims were compared to the respondent's on 17-4-67 were found to be superior to the respondent's and two were found superior to the respondent on 7-11-67. It would, therefore, be most surprising that a man who in comparison to all these people was not found fit to be promoted as Civil Judge, Class 1, should as soon as he was found fit on 30-11-68 go over the heads of all the other who. were found superior to him on a number of earlier occasions. While it is true that the Service Rules do not provide for Civil Judges being classed as Class I Civil Judges and Class II Civil Judges, we cannot ignore the fact that the jurisdiction of the Class II civil Judges is only upto Rs. 5,000 and that of Class I Civil Judges upto Rs. 10,000. The resolution of the High Court of May 1963 should not be interpreted literally. If it is done in its proper background it would be appreciated that what was done was not to create a new class of Civil Judges called Class I Civil Judges but to have a list of persons who were qualified to be posted as 882 Class I Civil Judges and to provide that fitness for being posted as Class I Civil Judges and acting as such for some time should be considered as a Qualification for promotion as Additional District and Sessions Judges. We have already pointed out that the High Court has rightly held that such a provision cannot be said to be irrelevant to the question of promotion from among the Civil Judges to Additional District and Sessions Judges. We are firmly of opinion that in the face of these circumstances to allow the respondent No. 1 to be considered for promotion as Additional District and Sessions Judge in preference to others who had been found better qualified to be posted as Civil Judges Class I much earlier merely on the basis of the date of his entry into service would be a mockery of all canons of fair play and justice. Indeed, we cannot help feeling that his being found fit for promotion to Class I Civil Judge on 30-11-68 seems to have been done more as a matter of grace and he should be more than happy to have got what he got. The fact that before 3-5-66 there might have been cases of Civil Judges being posted as Presiding Judges of Civil Courts Class I clue to various exigencies of service cannot in any case affect the merits of this case. As we have already indicated while it is not impossible it is improbable that compared to those people who had been posted as Class I Civil. Judges before 3-5-66 the respondent No. 1 would have been found better qualified. At any rate we can see no justification for reopening cases that had been closed more than 10 years ago at the instance of an officer whose record of service to say the feast, is not shining one. We see no merits in his claim. We, therefore, allow the appeal and set aside the _judgment of the Madhya Pradesh High Court. There will, however, be no order as to costs.

S.B.W.				    Appeal allowed.
883