Supreme Court of India
Chief Of Naval Staff & Anr vs G.Gopalakrishna Pillai & Ors on 8 December, 1995
Equivalent citations: 1996 SCC (1) 521, 1995 SCALE (7)340, AIR 1996 SUPREME COURT 2904, 1996 (1) SCC 521, 1996 AIR SCW 755, 1996 LAB. I. C. 974, 1996 (1) UJ (SC) 193, 1996 UJ(SC) 1 193, (1996) 1 LAB LN 421, (1996) 1 SERVLR 631, (1996) 32 ATC 475, 1996 SCC (L&S) 328, (1996) 2 SCT 767, (1996) 1 SCJ 275
Author: G.N. Ray
Bench: G.N. Ray, G.T Nanavati
PETITIONER: CHIEF OF NAVAL STAFF & ANR. Vs. RESPONDENT: G.GOPALAKRISHNA PILLAI & ORS. DATE OF JUDGMENT08/12/1995 BENCH: RAY, G.N. (J) BENCH: RAY, G.N. (J) NANAVATI G.T. (J) CITATION: 1996 SCC (1) 521 1995 SCALE (7)340 ACT: HEADNOTE: JUDGMENT:
O R D E R Leave granted.
Heard learned counsel for the parties. The short question which arises for consideration is whether or not the Central Administrative Tribunal by the impugned judgment dated June 2, 1994 passed in O.A.No.1507 of 1993 has correctly decided the question of seniority of the respondent Sri G.Gopalkrishnan Pillai. It is an admitted case that the said Sri pillai was given ad hoc appointments to the post of Storekeeper at Goa and while he had been continuing in such ad hoc appointments, he was regularised in the post of Storekeeper. The Naval Department has given appropriate fitment in the scale of a Storekeeper to Sri Pillai after giving credit for the officiation in the said post but so far as the seniority to the cadre of Storekeeper is concerned, the seniority has been given only from the date when he was regularised in the post of Storekeeper. Sri Pillai felt aggrieved for not getting seniority by computing the period spent on ad hoc service as a Storekeeper. Claiming seniority by reckoning ad hoc service, he made a representation to the Naval Department which was rejected.
Thereafter, the Central Administrative Tribunal was moved by the respondent contending inter alia that as he had been officiating on ad hoc basis in the post of Storekeeper continuously till he was selected and regularly appointed to the post of Storekeeper, the entire period of continues officiation would ensure to his benefit for the purpose of fixing seniority in the cadre of Storekeeper. Such contention has been accepted by the Central Administrative Tribunal by the impugned order. It has been directed that Sri Pillai should be given seniority to the post of Storekeeper from the date he started officiating in the said post and all consequential benefits flowing from such seniority should also be given to him.
The learned senior counsel appearing for the appellant has submitted before us that ad hoc appointments to the said post of Storekeeper had been given to the respondent by clearly indicating in the orders of ad hoc appointment that such appointment on ad hoc basis would not confer any right to claim seniority in the said post. That apart, law is well settled that in the absence of any specific rule of service by which a person holding an ad hoc post will be entitled to get seniority to the said post if he is later on selected on a regular basis to the post. The holder of ad hoc post is not entitled to claim seniority on the basis of ad hoc service. In support of such contention reliance has been made to a decision of this Court in Union of India & anr. Vs. S.K. Sharma (1992 (2) SCC 728). It has been held in the said decision that ad hoc service cannot be counted for determining seniority. In the said decision, the earlier decision of the Constitution Bench of this Court in Direct Recruits Class II Engineering Officers Association Vs. State of Maharashtra and others (1990 (2) SCC 715) has also been referred to and relied on.
The learned counsel for the respondent engaged by the Supreme Court Legal Aid Committee, has, however, submitted that it is an admitted position in this case that Sri Pillai has been regularly selected to the post of Storekeeper and appointed to such post. Prior to such selection and appointment to the post of Storekeeper on regular basis. Sri Pillai had continuously officiated in the post of Storekeeper on the basis of ad hoc appointments given to him. If an employee is ultimately selected on a regular basis to a post in which he had continuously officiated, then even if such employee had held the post only on ad hoc basis, he will be entitled to claim seniority from the date of ad hoc appointment. In support of such contention, the learned counsel has relied on a decision of this Court in Union of India Vs. Ansusekhar Guin and others (1989 (1) SCC
283). It, however, appears to us that in the said case, this Court has only reiterated the principle that if an employee had been appointed on ad hoc or temporary basis exceeding the quite fixed for such appointment such employee would be entitled to get the credit of continuous officiation in fixing seniority provided such ad hoc or temporary appointment had been made by a regularly constituted body for holding the selection of the candidates to be appointed. In the instant case, the respondent Sri Pillai was not selected by a regularly constituted selection body for giving ad hoc appointments to the post of the Storekeeper and on such selection he had continued in ad hoc service till regular appointment to such post was made. On the contrary, the case of Sri Pillai is that while he had been holding ad hoc posts, he got selected on a regular basis to the said post of Storekeeper. Hence, the decision relied on by the learned counsel for the respondent is not applicable in the facts and circumstances of this case. It also appears to us that the Tribunal in passing the impugned order has relied on condition `B' as referred to in the decision of the Constitution Bench in Direct Recruits Class II Engineering Officers' Association (supra) in support of the impugned order. In our view, the principle enunciated in the said case is not applicable in the facts of this case because the initial appointment of Sri Pillai by way of ad hoc arrangement, was not made by following the procedure laid down by the Rules as referred to in Condition-B in the said decision. Hence, the decision of the Tribunal cannot be sustained. We, therefore, allow this appeal and set aside the impugned order without however any order as to costs.