High Court Madras High Court

G.Rajamoney vs The Registrar on 10 September, 2007

Madras High Court
G.Rajamoney vs The Registrar on 10 September, 2007
       

  

  

 
 
 IN THE HIGH COURT OF JUDICATURE AT MADRAS

DATED: 10.09.2007

CORAM:

THE HON'BLE MR.JUSTICE ELIPE DHARMA RAO
&
THE HON'BLE MR.JUSTICE S.TAMILVANAN

W.P.NOS.38792 & 38793 OF 2003 

G.Rajamoney							..Petitioner in 
									  W.P.38792/03

S.Durairaj								..Petitioner in 
									  W.P.38793/03

Vs.

1.The Registrar
   Tamil Nadu Administrative Tribunal
   Chennai  104
2.The State of Tamil Nadu
   represented by the Commissioner &
   Secretary to Government
   Home Department
   Madras  9
3.The Tamil Nadu Public Service Commission
   represented by it's Secretary
   Government Estate
   Madras  2
4.The Inspector General of Police
   Madras  4
5.The Commissioner of Police
   Madras  8							..Respondents in

W.P.38792/03

1.The Registrar
Tamil Nadu Administrative Tribunal
Chennai 104

2.The State of Tamil Nadu
represented by the Commissioner &
Secretary to Government
Home Department
Madras 9

3.The Tamil Nadu Public Service Commission
represented by it’s Secretary
Government Estate
Madras 2

4.The Director General of Police
Mylapore
Madras 4 & 71 others ..Respondents in
(R5 to R75 through R4) W.P.38793/03

Prayer in W.P.No.38792/2003: Writ petition under Article 226 of the Constitution of India praying to issue a writ of certiorarified mandamus calling for the records pertaining to the order dated 12.12.2002 passed by the first respondent in T.A.No.110/1990 (W.P.No.10718/1986); to quash the same and consequently to direct respondents 2 to 4 to accord all service benefits like seniority, promotion, backwages and all other attendant service benefits to the petitioner by declaring that the proviso to Rule 25 of the Tamil Nadu Police Subordinate Service Rules as amended by G.O.Ms.No.767 Home (Police.III) dated 28.03.1985 as unconstitutional and void.

Prayer in W.P.No.38793/2003: Writ petition under Article 226 of the Constitution of India praying to issue a writ of certiorarified mandamus calling for the records pertaining to the order dated 12.12.2002 passed by the first respondent in T.A.No.75/1992 (W.P.No.9048/1987); to quash the same and consequently to direct respondents 2 to 4 to accord all service benefits like seniority, promotion, backwages and all other attendant service benefits to the petitioner by declaring that the proviso to Rule 25 of the Tamil Nadu Police Subordinate Service Rules as amended by G.O.Ms.No.767 Home (Pol.III) dated 28.03.1985 as unconstitutional and void.

For Petitioner in : Mr.M.Venkatachalapathy, SC for
both W.Ps. : Mr.M.Sriram
For Respondent 3: Mr.A.Arul
in both W.Ps. :

For RR2, 4 & 5 in:

W.P.38792/03 & :

R2 & R4 in :

W.P.38793/03 : Mr.K.Balakrishnan, AGP

COMMON ORDER

(Order of the court was delivered by
Justice Elipe Dharma Rao)
These two writ petitions are directed against the common order dated 12.02.2002 passed by the Tamil Nadu Administrative Tribunal in T.A.Nos.110/1990 and 75/1992 respectively. The petitioner in each case was selected as Sub-Inspector of Police by direct recruitment in the year 1976. After selection, they underwent training in the Police Training College. Thereafter, each one of them were appointed as Sub-Inspector of Police in the Tamil Nadu State Police Subordinate Service. As per Rule 25 of the Special Rules of Tamil Nadu State Police Subordinate Service Rules as amended by G.O.Ms.No.3037, Home dated 25.08.1965, the seniority of the directly recruited Sub-Inspectors of Police was fixed according to the marks obtained by them in the Police Training College. As per the marks obtained, the petitioner in W.P.No.38792/2003 was assigned seniority No.17 and the petitioner in W.P.No.38793/2003 was assigned seniority No.13 by the Chief Officer. The said Rule was amended in the year 1985 by virtue of G.O.Ms.No.767 Home (Pol.III) dated 28.03.1985, under which a proviso was added viz.,
“Provided further that in respect of direct recruitment made in the year 1976 and 1979 to the posts of Sub-Inspectors of Police and the Reserve Sub-Inspectors of Police by the Tamil Nadu Public Service Commission, the seniority shall be fixed with reference to the Rank assigned by the Tamil Nadu Public Service Commission in the list of selected candidates communicated by it.”

Following the said Government Order, the seniority of the petitioners was re-fixed by assigning rank Nos.195 and 132 respectively and proceedings were issued communicating the same to the petitioners. The petitioners challenged the said proceedings originally by way of filing writ petitions, which were later on transferred to the Tamil Nadu State Administrative Tribunal consequent to the formation of the same and re-numbered as T.A.Nos.110/1990 and 75/1992 respectively. The Tribunal dismissed the transfer applications. Therefore, the petitioners are before this court in these two writ petitions challenging the common order passed by the Tribunal.

2. Learned senior counsel appearing for the petitioners has contended that the seniority of the petitioners, which was settled even in the year 1977, had been revised subsequent to the amendment made to section 25 of the Special Rules of Tamil Nadu State Police Subordinate Service Rules by virtue of G.O.Ms.No.767 Home (Pol.III) dated 28.03.1985, which has deprived the petitioners of their vested right of promotion and therefore the amendment cannot be given retrospective effect. Learned senior counsel also contended that the Tribunal, without adverting to the above materials available on record, had erroneously dismissed the transfer applications, which has caused considerable prejudice to the petitioners and therefore the amendment made to Rule 25 of the Special Rules by virtue of the said Government Order should be held to be illegal.

3. Learned counsel appearing for the respondents contended that the post of Sub-Inspector of Police and Reserve Sub-Inspector of Police were brought within the purview of the Tamil Nadu Public Service Commission; they selected candidates for appointment to the said posts in the years 1976 and 1979; the seniority of the candidate was fixed with reference to Rule 35(a) of the General Rules for the Tamil Nadu State & Subordinate Services; Tamil Nadu Public Service Commission addressed the Government to amend Rule 25 of the Special Rules for the Tamil Nadu Police Subordinate Service for introducing a provision in regard to fixation of seniority on the basis of Rule 35(a) of the General Rules for the Tamil Nadu State and Subordinate Services with retrospective effect from 1.9.1976; Government issued G.O.Ms.No.767 Home (Pol.III) dated 28.03.1985 to amend Rule 25 of the Special Rules; on the basis of the said Government Order, a “C” list was prepared revising the seniority as per the second proviso to Rule 25 of the Special Rules; on that basis, ranks were assigned to the petitioners.

4. We have perused the entire materials available on record. Rule 25 of the Special Rules for Tamil Nadu Police Subordinate Service reads as follows:

“The seniority of a person in any class or category of the service shall, unless he has been reduced to a lower rank as a punishment, be determined by the rank obtained by him in the list of approved candidates drawn up by the Appointing Authority, subject to the Rule of reservation where it applies. The date of commencement of his probation shall be the date on which he joins duty irrespective of his seniority unless he has been appointed temporarily under Sub-Rule (d) of Rule 10 or Sub-rule (b) of Rule 15 as the case may be.

Provided that, in the case of Sub-Inspectors (recruited direct) (Category 2 of class 1), the seniority shall be fixed on the basis of the marks obtained by them in the final examination in the Police Training College, Vellore.”

This proviso is in existence from it’s inception i.e., from 25.08.1965 and on the basis of the said provisio, two recruitments were made by the Service Commission in the years 1976 and 1979. As per 35(a) of the Tamil Nadu State and Subordinate Service Rules, the seniority of a person in a service class or category or grade shall, unless he has been reduced to a lower rank as a punishment, be determined by the rank obtained by him in the list of approved candidates drawn up by the Tamil Nadu Public Service Commission or other appointing authority, as the case may be, subject to rule of reservation where it applies. The date of commencement of his probation shall be the date on which he joins duty, irrespective of his seniority.

5. From a perusal of Rule 25 of the Special Rules, it is seen that the seniority of a person shall be determined by the rank obtained by him in the list of approved candidates drawn up by the Tamil Nadu Public Service Commission or the appointing authority. The proviso to section 25 also shows that the seniority shall be fixed on the basis of the marks obtained by them in the final examination in the Police Training College, Vellore. When Rule 25 of the Special Rules itself is very clear as to the selection of candidates and fixation of their seniority, then, we fail to understand as to why the Tamil Nadu Public Service Commission addressed the Government to introduce a new provision and that too, for amending the Special Rules with retrospective effect i.e., from 01.09.1976 onwards. When the Tamil Nadu Public Service Commission addressed the Government to introduce a proviso to the Special Rule with retrospective effect, it would have definitely known that by introducing a new proviso, the seniority of the candidates already recruited would get affected. Even assuming for a moment without admitting that the Tamil Nadu Public Service Commission had not committed any error in addressing the Government to introduce a proviso in the Special Rules with regard to fixation of seniority, even then, a duty is cast upon the Government to go deep into this aspect to find out whether the proposed amendment will have any impact on the candidates already recruited by the Tamil Nadu Public Service Commission, especially when the Rule formulated in the year 1965 is very clear and that Rule had been followed by the Tamil Nadu Public Service Commission for selecting candidates in the year 1976 and 1979.

6. It is an admitted fact that after the selection of the petitioners, their seniority was correctly fixed as per the Rule existing then. But, subsequently, the same was altered based on the proviso introduced to Rule 25 by virtue of G.O.Ms.No.767 Home (Pol.III) Department dated 28.03.1985, which has given retrospective effect to the amendment. It is the common knowledge of everybody that any executive order like the one in question viz. G.O.Ms.No.767, dated 28.3.1985 will operate only prospectively and since by the said G.O., the proviso to Rule 25 was inserted with retrospective effect, thus affecting the already fixed seniority conferred and enjoyed by the petitioners all these years, it should be held void. It is not the case of the officials that the original seniority of the petitioners itself was wrongly fixed and the same was corrected by the subsequent orders. When the original seniority was fixed legally and correctly as per the Rule existing on the date of the appointment of the petitioners, the same should not have been changed or altered, by way of a subsequent amendment to the Rule, giving retrospective effect to the same, particularly to the detriment of the already conferred seniority of the employees, like the petitioners.

7. In addition to that, the petitioners should have been given an opportunity to know why their seniority, which was settled even in the year 1977, should be re-fixed pursuant to the amendment made by virtue of G.O.Ms.No.767 Home (Pol.III) Department dated 28.03.1985 and their objection, if any, should have been considered. Instead of doing that, their seniority has been re-fixed after a period of nearly 9 years without any basis and a “C” list has been prepared by bringing down their seniority. This is against principles of natural justice and the impugned action of the respondents has caused considerable prejudice to the petitioners. The Tribunal, without considering the facts and circumstances of the cases in their proper perspective has arrived at an erroneous conclusion to dismiss the Applications filed by the petitioners, necessitating this Court to cause its interference into
ELIPE DHARMA RAO, J.

&
S.TAMILVANAN, J.

(vsl/Rao)
such an erroneous decision of the Tribunal.   Therefore, both these writ petitions are allowed, setting aside the common order passed by the Tribunal.    No costs.  
Index: Yes
Internet: Yes
vsl/Rao						(EDRJ)	      (STJ)
							         10.09.2007
To

1.The Registrar
   Tamil Nadu Administrative Tribunal
   Chennai  104
2.The Commissioner &
   Secretary to Government of Tamil Nadu,
   Home Department
   Madras  9
3.The Secretary,
   Tamil Nadu Public Service Commission
   Government Estate
   Madras  2
4.The Inspector General of Police
   Madras  4	    
5.The Commissioner of Police
   Madras  8	
6.The Director General of Police
   Mylapore
   Madras  4  				
						Common order in W.P.Nos.38792
							and 38793 of 2003



							    









								













								



The police people were selected by the Public Service Commission and as per the selection list, the appointing authority gave the appointment orders under Section 25 of the TN Police Subordinate service rules and passed an order to that effect. Proceedings were issued fixing the seniority on the basis of the rank obtained in the police training for the selection years 1976-79. When once the Service Commission has selected, the seniority list has to be fixed as per the rankings obtained in the merit list as per Rule 35-A of the State and Subordinate Service Rules. But, the Service commission, in stead of fixing the seniority as per the merit list, allowed the appointing authority to fix the seniority as per the ranks obtained in the training and has also recommended to amend the Rule 25 of the Subordinate Service Rules with regard to the fixation of the seniority and accordingly it was amended.

After the amendment, the seniority of the applicants was refixed and ‘c’ list was revised as per the amended and second proviso was incorporated to Rule 25 of the Subordinate Service Rules on the basis of which ‘C’ list was revised, fixing the seniority. The second proviso was inserted as per g.O.762, dated 28.3.1985, giving retrospective effect from 1.9.1976 i.e. prior to the selection of the applicants. Aggrieved of the above, they have approached the Tribunal and the Tribunal has dismissed the same. Therefore, the issue for consideration in the writ petitions is, when the selections were conducted by the Service Commission for the year 1976-79, it has not fixed the seniority as per the merit slist under Rule 35-A of the State and Subordinate Service Rules.s On the other hand, allowed the appointing authority to fix the seniority and following Rule 25, the appointing authority passed the order fixing the seniority as per the ranks obtained in the police training. Though the service commission recommended to amend Rule 25, it was not amended within the reasonable time, but it took considerable time from 1976 to 1985 and in 1985 the rule was amended by passing the G.O., giving retrospective effect. By the time of passing the G.O., the seniority list of the applicant was prepared. Therefore, giving retrospective effect to the amending rule inserting second proviso on par with Rule 35-A must only be prospective in operation and should not be issued to take away the seniority conferred and enjoyed by the applicants for all these years. At the time of direction to include in the seniority list, this exercise was done, which is detrimental to the interest of the respondents/applicants. Hence, the Service Commission, which conducted the selection, instead of the fixing the seniority as per the merit list, has left the exercise to be carried by the appointing authority and while exercising such jurisdiction, when two options were available either to fix the seniority as per 35-A or 25, the appointing authority decided to fix the seniority as per Rule 25 and to that effect, the proceedings were issued. Unless those proceedings are set aside, the question of giving retrospective effect does not arise. The reason is not known to the Court.