Supreme Court of India
Mohan Singh Etc vs State Of Punjab And Ors. Etc on 10 April, 1995
Equivalent citations: AIR 1996 SUPREME COURT 619, 1995 (4) SCC 151, 1995 AIR SCW 4586, 1996 LAB. I. C. 621, (1995) 3 SCR 264 (SC), (1995) 2 SERVLJ 220, (1997) 10 JT 548 (SC), 1995 (3) SCR 264, (1995) 30 ATC 204, 1995 SCC (L&S) 950, (1995) 3 SCT 588, (1995) 2 SCJ 203, (1995) 2 SERVLR 740
Bench: K. Ramaswamy, B.L. Hansaria
CASE NO.: Appeal (civil) 5205 of 1995 PETITIONER: MOHAN SINGH ETC. RESPONDENT: STATE OF PUNJAB AND ORS. ETC. DATE OF JUDGMENT: 10/04/1995 BENCH: K. RAMASWAMY & B.L. HANSARIA JUDGMENT:
JUDGMENT 1995 (3) SCR 264 The following Order of the Court was delivered: Leave granted.
Appellant, Mohan Singh, was promoted as an Assistant on 20.10.1973 and was confirmed with effect from 13.10.1980. When vacancy in the post of Superintendent Grade-I arose on 27.11.1989 on promotion of one Gurdev Singh as Assistant Registrar, the Advocate General, Punjab promoted him as Superintendent Grade-I. Calling that promotion in question, respondents Tarlok Singh and Deena Nath Singla filed CWP No. 80/90 in the High Court which was allowed by the learned Single judge and LPA No. 796/94 filed by appellant Mohan Singh was dismissed by a Division Bench by order dated 26.11.1994. Thus, these appeals by special leave.
The only question is whether the appellant is entitled for promotion from the post of Assistant to the post of Superintendent Grade-I. Learned counsel for the respondents contended that the post which fell vacant on the promotion of Gurdev Singh was not reserved, it being the fifth post and, therefore, the appellant was not entitled to that post. We find no force in the contention. The chart at page 16 of the Paper Book (prepared on the basis of averments made in the counter affidavit of the Advocate General filed in the High Court) clearly indicates that the first vacancy occurred on 3.6.70. On second occasion, namely, 17.7.1975, a second post of Superintendent Grade-I was created and Shiv Kumar Sharma, who was working as P.A. to the Advocate General was appointed to that post. It is contended that the same cannot be considered as second vacancy. We do not agree, as when the second post was created on 17.7.1975, though the incumbent was promoted along with creation of the post, it is clear that a vacancy had arisen. Thus considered, the Advocate General was right in his stand taken in the High Court that the vacancy at hand was the 6th vacancy reserved for member of the Schedule Castes as per the roster.
The contention raised in this matter, which was accepted by the High Court, is whether double jump can be given from the post of Assistant to the post of Superintendent Grade-I when intermediary post of Superintendent Grade-II is available. Though prima facie the contention appear to be attractive as indicated in the order dated 16.1.1995 while issuing notice, on going through the rules we find that the same is really not acceptable. It is not in dispute that Rule 8 of the Punjab Civil Secretariat (State Service Class III) Rule, 1963 provides thus:
"The posts in the service shall be filed in the following manner:
(b) In case of Superintendent (or Section Officer) (i) by promotion from amongst Assistants. Section Officers of the Punjab Civil Secretariat having an experience of working on that post for a minimum period of one year or from amongst such Deputy Superintendents, Assistants-in-charge and Assistants as are members of the Punjab Civil Secretariat (State Service Class-Ill) and have an experience of working as Deputy Superintendent for a minimum period of one year or an experience of working as an Assistant for a period of ten years, as the case may be."
It would clearly indicate that a Section Officer of the Punjab secretariat having an experience of working on that post for a minimum period of one year, or Deputy Superintendent, Assistants- in-charge and Assistants as members of the Punjab Civil Secretariat (State Service Class-III) and having experience of working as Deputy Superintendent for a minimum period of one year or an experience of working as an Assistant for a period of ten years, as the case may be, are eligible for promotion to the post of Superintendent Grade I. In other words, a Deputy Superintendent with a minimum experience of one year in that post or an experience of 10 years as an Assistant is eligible for promotion to the post of Superintendent Grade- I. It is true, as rightly contended for the contesting respondents, that Rule 8 is inapplicable, as admitted by the Government in their appeal which is a companion to this appeal. But Rule 8 permitted the promotion in question. The Advocate-General also drafted rules similar to Rule 8 and sent to the Government and are pending approval When a practice has grown to accept aforesaid Rules and when Rule 8 is being applied to the Secretariat service, we find that there would be no justification to deny the same benefit to the persons in allied services though the rules are nor per se applied, unless discernible differentia touching the nature of the service is shown to which effect there is nothing before us. The Government in their appeal has supported the contention of the Advocate-General in promoting the appellant. It is seen that earlier this principle was followed in the office of the Advocate- General; no doubt prior to creation of the post of Superintendent Grade II. When the practice has grown and the Government itself has been following the same rules and draft rules also contain such a provision, we think that the same may also be followed in the office of the Advocate-General which is part of .the wing of the Government.
Under these circumstance, the High Court was not right in allowing the writ petition filed by respondent Nos. 3 and 4. The appeals are accordingly allowed. The orders of the Division Bench and the Single Judge are set aside. The Writ Petition filed by these respondents stands dismissed. No costs.
Appeals Allowed.