High Court Madras High Court

Mr. K. Sridhar vs Mr. R.N. Amarnath (R2) on 29 January, 2003

Madras High Court
Mr. K. Sridhar vs Mr. R.N. Amarnath (R2) on 29 January, 2003
       

  

  

 
 
 IN  THE  HIGH  COURT  OF  JUDICATURE  AT  MADRAS

Dated: 29/01/2003

Coram

The Honourable Mr.  Justice V.S.  SIRPURKAR
and
The Honourable Mr. Justice F.M. IBRAHIM KALIFULLA

W.P. No.11777 OF 2000

1.  Union of India
    rep. by its Secretary
    Ministry of Water Resources
    New Delhi 110 001

2.  The Chairman
    Central Ground Water Board
    Faridabad (Haryana)

3.  The Chairman
    Union Public Service Commission
    New Delhi

-Vs-

1.  The Central Administrative Tribunal
    Madras Bench, Madras

2.  Shobh Nath Ram
    Superintending Engineering
    Central Ground Water Board
    South Eastern Coastal Region
    Rajaji Bhavan
    Chennai 600 090                     ::       Respondents


Petition under Art.226 of the Constitution of India
praying for a Writ of Certiorari as stated in the petition

For Petitioners        ::  Mr.  K.  Sridhar
                Addl.C.G.S.C.

For Respondents ::  Mr.  R.N.  Amarnath (R2)

:ORDER

(Order of the Court was made by V.S. SIRPURKAR, J.)

Central Government comes before us by way of a
challenge to the order of the Central Administrative Tribunal (in short the
Tribunal) only in so far as it pertains to the observations made by the
Tribunal in paragraphs 5 and 6 of it observations, the Tribunal has held that
the method of recruitment for the two posts of Regional Director, earmarked
for the officers from the Engineering stream, was discriminatory and,
therefore, struck down the method of recruitment for the two posts with the
further direction that the recruitment to the posts of Regional Director meant
for the Engineering stream should be done only by promotion from the feeder
category of Superintending Engineers posted in Central Ground Water Board
(CGWB).

2. The original applicant/second respondent herein had filed
the aforementioned original application before the Tribunal and had contended
therein that he was working as a Superintending Engineer since July 1987 and
he was the senior-most S ng Engineer in the respondent Board. He pointed out
that there was a Flexible Complementing Scheme with the aid of which, persons
who had held the post of Scientists D could go to the next higher grade
irrespective of the availability of the vacancy in the next higher grade and
they would keep on discharging the duties meant for the posts in the lower
grade. However, they were to be benefited with the salary in the next higher
grade. The further contention was that this benefit of Flexible Complement
ing Scheme was denied to the persons like the respondent herein, who were from
the Engineering stream in contradistinction to the officers from the
Scientific stream.

3. It was pointed out that the Scientific stream was created
for the first time by the Central Ground Water Board (Regional Directors)
Recruitment Rules (in short the Rules) by the respondent Board and the
officers from the Scientific str osen for a favourable treatment in the matter
of promotion. It was further alleged that the said rules were ultra vires
Articles 14 and 16 of the Constitution of India. In the original application
before the Tribunal, the applicant sought the following prayers:
(a) the Honble Tribunal be pleased to declare the Central Ground Water Board
(Regional Director) Recruitment Rules, 1996 ultra vires Articles 14 and 16 of
the Constitution; and

(b) the Honble Tribunal be pleased to award costs of this application to the
applicant.

In so far as the interim relief was concerned, the following was the prayer:
the Honble Tribunal be pleased to stay the operation and further
implementation of the Central Ground Water Board (Regional Director)
Recruitment Rules, 1996.

4. It is an admitted position that after the original
application was entertained by the Tribunal, there was no stay order granted.
The basis of the applicants contention, which appears from ground (a) to (f),
was that he was denied the n on from the post of Superintending Engineer to
the post of Regional Director.

5. We have scanned the grounds to find that no particular
rule was in any manner challenged before the Tribunal. What was tried to be
highlighted was that the officers from the Scientific stream and the officers
from the Engineers stream w reated differently inasmuch as while the said
scheme was made applicable to the officers from the Scientific stream and in
the process they were benefited, the scheme was not made available to the
officers who came from the Engineering stream like the or iginal applicant.
In ground (e), it was stated that though the employees in the pay scale of
Rs.4100-5300 were made eligible under the rules for consideration for
promotion to the post of Regional Director, no engineers were working in the
Board in the said pay-scale and, therefore, it would be only the outsiders who
would be considered for the said promotion leaving aside the officers from the
Engineering stream in the respondent Board and thereby their promotion chances
were completely wiped out. Th is, according to the original applicant, also
resulted in hundred per cent promotional avenues becoming available to the
officers from the Scientist stream but no promotional avenues being available
to the officers from the Engineering stream. In short, the whole dispute was
about the promotion of the respondent to the post of Regional Director.

5. During the pendency of the original application, however,
the original applicant was selected to the promotional post of Regional
Director, which is reflected from paragraph 16 of the counter. This promotion
was on the basis of the adve loated by the Union Public Service Commission for
which the respondent applied and was ultimately selected in the general post.
In fact, the selection of the original applicant to the post of Regional
Director should have been the end of the matter beca use by that selection his
all the prayers were answered favourably. Under the circumstances, there was
no reason for the Tribunal to proceed with the application or to examine the
constitutionality of the rules. However, the Tribunal, by its order, whi ch
is impugned before us, struck down a particular provision in the rules
regarding the promotion whereby it was provided that the two posts of Regional
Director earmarked for the officers from the Engineering stream could be
filled in by promotion/trans fer on deputation (including short-term
contract). The Tribunal has made an observation that the rule which pertained
to the filling up of the two posts of Regional Director earmarked for the
Engineering stream was bad in so far as it provided for the appointment of the
concerned officer by transfer on deputation (including the short term
contract). According to the Tribunal, this could have resulted in the loss of
opportunities to the officers from the Engineering stream for whom only two
posts were earmarked out of sixteen posts. It is an admitted position that
under the rules fourteen posts were earmarked for the officers from the
Scientific stream and they could be filled in only by the officers with five
years of regular service in the Scienti sts D grade whereas in so far as the
two posts earmarked for the Engineering stream was concerned, it could be
filled in only by promotion/transfer on deputation (including short term
contract). The Tribunal found fault with this.

6. The Central Government and the Central Ground Water Board,
feeling aggrieved by these observations of the Tribunal made in paragraphs 5
and 6 of this order, come up before us by way of this writ petition.

7. Learned Central Government Standing Counsel points out
that it was wholly unnecessary for the Tribunal to have entered into the arena
of constitutionality of the concerned rule particularly when there was no
occasion or a cause of action so. We have been taken through the whole
application and we find that the only prayer made is for declaring the whole
rules unconstitutional, without there being any consequential prayer for
promotion. It is for this purpose that we have quoted the pra yer completely.
This is apart from the fact that during the pendency of the original
application, the second respondent herein was actually promoted to the post of
Regional Director. Once he was promoted, there was no question of any
challenge remaining because it is a trite position in law that the courts do
not go into the question of constitutionality of the rules or any enactment in
vacuum. The whole original application had become infructuous because of the
promotion of the second respondent here in because that was the sole objective
with which the application was filed. Once that promotion was granted, there
was no question of entertaining the challenge to the constitutionality of the
said rules. There was no question of deemed date becaus e obviously a
promotion cannot be a matter of right and unless the posts by way of promotion
became available, there could not have been appointments of either the second
respondent herein or any one else. It is not the case of the second
respondent bef ore the Tribunal that he was side-stepped by some one else
brought by way of transfer on deputation on the basis of the challenged rule
to occupy the post of Regional Director. The Tribunal had found that the
challenge in so far as the discriminatory at titude to the officers from the
Scientific stream was concerned, it could not be upheld and that there were
two clear categories of officers, i.e. officers from the Scientific stream
and officers from the Engineering stream. The Tribunal, therefore, uph eld
the constitutional validity of the rules but while doing so, the Tribunal has
gone into the question of validity of the particular provision in the rules
pertaining to the promotion of the officers from the Engineering stream to the
post of Regional Director, i.e. filling up of the said posts by
Promotion/Transfer on Deputation (including short term contract). In our
view, the Tribunal could not have gone into that question more particularly
because the respondent was already promoted. It was, the refore, an academic
finding and such academic finding in the matter of constitutional validity of
any rules or enactment has always to be avoided and that is the trite law.

8. Even otherwise, we cannot agree with the Tribunals
rationale in finding fault with the rules. After all, these rules had the
sanction of Art.309 of the Constitution of India. If it was the policy of the
Government to fill up the posts l Directors by promoting the concerned
officers or by bringing them from outside by way of transfer on deputation, no
fault could be found with it. For that reason alone, the rules could not have
been found to be unconstitutional. There was no question of any
discrimination or arbitrariness shown in framing of these rules; nor was
anything contended to suggest that the concerned authority did not have the
legislative competence to frame the rules. We do not know as to how the

concerned provision in t he rules was found fault with on the ground that it
would jeopardise the promotional prospects of the officers like the second
respondent herein.

9. Learned Central Government Standing Counsel points out
that at that time enough number of officers were not available for promotion
at all because even for the purposes of promotion, the authorities had to
consider the cases of at least s per post. According to the learned standing
counsel, at that time there were only four persons available and, therefore,
there could not have been a process of promotion.

10. We entirely agree with the contention of the learned
Central Government Standing Counsel and in that view, we would set aside the
order of the Tribunal to the extent it has been assailed. The Tribunal has
not given any good reason for he part of the particular rule to be
unconstitutional. Merely because the rule enables the Government to fill up
the two posts of Regional Director earmarked for the officers from the
Engineering stream by bringing the officers on transfer on deputation , the
rule cannot be viewed as an arbitrary or discriminatory rule. In that view,
we set aside the order of the Tribunal to the extent that it has been
assailed.

11. The writ petition succeeds to the extent that we have
indicated above. Rule is made absolute.

Index:Yes
Website:Yes

Jai

To:

The Registrar
Central Administrative Tribunal
Madras Bench
Madras