Supreme Court of India

P.Sudhakar Rao & Ors vs U.Govinda Rao & Ors on 2 May, 2007

Supreme Court of India
P.Sudhakar Rao & Ors vs U.Govinda Rao & Ors on 2 May, 2007
Author: A Mathur
Bench: A.K. Mathur, P.K. Balasubramanyan
           CASE NO.:
Appeal (civil)  1712-1713 of 2002

PETITIONER:
P.Sudhakar Rao & Ors

RESPONDENT:
U.Govinda Rao & Ors

DATE OF JUDGMENT: 02/05/2007

BENCH:
A.K. Mathur & P.K. Balasubramanyan

JUDGMENT:

J U D G M E N T

A.K. MATHUR, J.

1. These appeals are directed against the Full Bench decision of
the High Court of Andhra Pradesh in Writ Petition Nos.5922 & 6360
of 1999 by which the Full Bench has set aside the order of the
Andhra Pradesh Administrative Tribunal at Hyderabad. Hence, the
present appeals.

2. Shorn of detailed facts, principal question arises for our
consideration is the validity of the rule by which retrospective
seniority benefit was given to the Junior Engineers by G.O.Ms. No.54
Irrigation (Service IV-2) dated 15.2.1983. Relevant amendment
which is the subject matter of present controversy reads as under :

” In exercise of the powers conferred by the
proviso to Article 309 of the Constitution of India, the
Governor of Andhra Pradesh hereby makes the
following amendments to the Special Rules for the
Andhra Pradesh Engineering Service, issued in
G.O.Ms. No.285 PWD, dated 22.2.1967 and as
subsequently amended from time to time.

2. The amendments hereby made shall be deemed
to have come into force from the 28th February, 1972.

AMENDMENT
In the said Special Rules :

(1) In Rule 2, the entry in column 2 of the Table
against category-6 Junior Engineers, shall be lettered
as Clause (a) and after it is so lettered the following
entry shall be added namely:

“(b) Recruitment by transfer of Supervisors of
the Andhra Pradesh Engineering Subordinate
Service who have acquired the B.E. or A.M.I.E.
(India) qualification and who are approved
probationers in that category.

NOTE : The Provisions of General Rule 6 shall not
appointment either by the direct recruitment or by
transfer to the category of Junior Engineers”.

2. In column (2) and of the Table under rule 4
against the category of Junior Engineers, the
following entries shall be added at the end namely:
Recruitment by transfer Must possess B.E.

or A.M.I.E,
(India) qualification
in Civil or
Mechanical Engineering.

3. After Note (2) below the Table under Rule 4 the
following shall be inserted namely :

Note (3) A Supervisor who is appointed by transfer
as Junior Engineer on or after 28.2.1972 shall be
entitled to count 1/3rd of the Service rendered as
Supervisor before appointment as Junior Engineer,
subject to a maximum of 4 years weightage for the
purpose of computing the service as Junior Engineer,
which will render eligible for consideration for
promotion as Asst. Engineer, and subject to the
following conditions:

(i) The seniority of a Supervisor, who is
appointed as Junior Engineer shall be fixed in the
category of Junior Engineers with reference to the
notional date arrived at after giving weightage of
service aforesaid;

(ii) A Supervisor who is appointed as
Junior Engineer shall put in a minimum service of
one year on duty as Junior Engineer, after such
appointment, and a total service of five years as
Junior Engineer, inclusive of the period given as
weightage to become eligible for promotion as Asst.
Engineer;

(iii) No Supervisor shall ordinarily be
eligible for appointment as Junior Engineer, unless
he has put in a minimum service of three years as
supervisor;

(iv) A Supervisor with less than three
years of service, who is appointed as Junior
Engineer for any special reasons shall not be entitled
to any weightage of his past service as Supervisor”.

3. This litigation has a very long history and we will refer to
relevant part of the history in our judgment wherever it is necessary
but the core issue before us is the validity of this Rule. This rule was
challenged by the direct recruit Junior Engineers coming from
various parts of the State before the Andhra Pradesh Administrative
Tribunal, Hyderabad by filing various original applications. A
preliminary objection was raised that the original applications were
not maintainable as the Tribunal has no jurisdiction to examine this
controversy as the rule had already been up-held by this Court in
Devi Prasad & Ors. v. Government of Andhra Pradesh & Ors.
etc. [ 1980 Supp. SCC 206] and State of Andhra Pradesh & Anr.
v. K.S.Muralidhar & Ors.
etc. [(1992) 2 SCC 241]. As against this, it
was contended that in both these cases amendment to the rule was
not in issue and what was in issue was only the executive
instructions issued prior to the amendment. It was submitted that the
matters were not decided on merits.

4. The question of seniority and promotion in the Engineering
Department of the State of Andhra Pradesh has been dragging since
last 40 years. It was also pointed out that at the time of formation of
the State in the year 1956, there was a single P.W.D. Engineering
Department. The Madras Engineering Service Rules issued in
G.O.Ms. No.2690 Public (Services) dated 28.9.1953 applied to the
State Services which included the category of the post of Assistant
Engineer ( now called as Deputy Executive Engineer) as the initial
category. The appointment to the other higher categories in the State
Service like Executive Engineer, Superintending Engineer and Chief
Engineer was being made by promotion from the immediate lower
category. The Madras Engineering Subordinate Service Rules framed
in G.O.Ms. No.2732, Public (Services) dated 30.9.1953 governed the
conditions of service of the subordinate Services which included the
posts of Junior Engineer, Supervisor, Draughtsman Grade I etc.
These Rules were continued in the State of Andhra Pradesh with
suitable adaptation. In the year 1960, four separate Engineering
Departments were formed. The Andhra Pradesh Engineering Service
Rules, 1966 were issued on 22.6.1967 under proviso to Article 309
of the Constitution of India which replaced the Madras Rules.
Thereafter, separate Rules under proviso to Article 309 of the
Constitution were also framed in the State known as Subordinate
Engineering Service for other three Engineering Departments
namely, R & B Department, Public health and Municipal Engineering
Department and Panchayat Raj Engineering Department. In Madras
State, the posts of Junior Engineer and Supervisor were both in
Subordinate Engineering Service and they were carrying the same
pay scale. If a Graduate was recruited he was described as a Junior
Engineer and given a higher start in the same pay scale. A diploma
holder on recruitment was described as a Supervisor and was placed
in the same scale of pay, but the nomenclature of both of them were
different i.e. Engineering Graduates were called Junior Engineers and
Diploma holders were called Supervisors. Both were discharging
similar duties. The eligibility criteria for recruitment by transfer to the
post of Assistant Engineer ( now Deputy Executive Engineer) in the
State Service was five years of service for Junior Engineers and ten
years of service for Supervisors. The Supervisors on being re-
designated as Junior Engineers in order to protect their earlier
service and for the purpose of eligibility for appointment by transfer
as an Assistant Engineer, were given suitable weightage of
Supervisors’ service. Subsequently, on 9.6.1971, Government of
Andhra Pradesh took a decision to constitute a separate category of
Junior Engineers distinct from Supervisors and the posts of Junior
Engineers were made gazetted and they became part of the State
Service i.e. the Junior Engineers were designated in the State
Service whereas the Supervisors continued to be in the Subordinate
Service. The selection for direct recruitment for both the posts was
through the State Public Service Commission. The State Service
Rules were amended and the Junior Engineers were included in the
State Service as category 6 after the Assistant Engineers and
amendment was given retrospective effect from 28.2.1972.
Therefore, the Junior Engineers became the feeder category for
appointment by promotion as Assistant Engineers. Likewise
amendment was brought about in the Subordinate Service Rules
also and for appointment to the post of Assistant Engineer,
Supervisors and Draughtsmen were also made eligible and that
Junior Engineer who has put in five years of service was made
eligible for appointment by promotion to the post of Assistant
Engineer. Some representations were made by the Supervisors
seeking relief for promotion by transfer of Assistant Engineer.
Therefore, on 15.6.1972 the State Government amended the Andhra
Pradesh Engineering Service Rules and declared that the
amendment was to come into effect from 2.1.1968 till 29.2.1972.
This was the period prior to the post of Junior Engineer being made
gazetted. By virtue of this amendment the Supervisors who had
obtained Graduate qualification and were designated as Junior
Engineers prior to 28.2.1972, were to be given weightage of earlier
service in the cadre of Supervisors for the purpose of eligibility for
appointment by transfer to the post of Assistant Engineer in the State
Service. Thereafter, some development took place and Article 371-D
of the Constitution, a special provision in the Constitution with respect
to the State of Andhra Pradesh was introduced by the 32nd
Constitutional amendment in 1974. Then again some Supervisors
made representations with regard to giving the same benefit to the
Junior Engineers who had acquired Graduate qualification.
Government of Andhra Pradesh felt persuaded and issued G.O.Ms.
No.451 dated 10.6.1976. The Supervisors who had acquired
Graduate qualification while in service should be appointed
temporarily as Junior Engineers prospectively with immediate effect
and accordingly the Chief Engineer was directed to take necessary
steps. In consequence thereof, other issue relating to weightage of
seniority was also examined by the Government and Government
issued an order indicating that the Supervisors who have acquired
Graduate qualification may be appointed as Junior Engineers on or
after 28.2.1972 subject to availability of vacancies in the cadre of
Junior Engineers. It was also mentioned in the order dated 18.7.1977
that the Junior Engineers will not be entitled for appointment as
Junior Engineers automatically from the date of acquisition of degree
qualification and a supervisor who is appointed as Junior Engineer
would be entitled to count one-third of the service rendered by him
before his appointment as Junior Engineer, subject to a maximum of
four years for the purpose of computing his service as Junior
Engineer which would render him eligible for consideration for
promotion as Assistant Engineer. It was also decided by the same
communication dated 18.7.1977 that the seniority of the Supervisors
for appointment as Junior Engineers would be fixed with reference to
the notional date arrived at after giving weightage of service. It was
also mentioned that the Supervisor who was appointed as Junior
Engineer should put in one year of service as Junior Engineer for
becoming eligible for promotion as Assistant Engineer. It was also
mentioned that no Supervisor should be eligible for appointment as
Junior Engineer unless he has put in three years of service as
Supervisors. This was an executive instruction and the Government
was moved for necessary amendment in the Andhra Pradesh
Engineering Service Rules. Rules were amended and in the rule
direct entry in column 2 of the table against category 6- Junior
Engineer shall be included as clause (a) and after this clause (b)
should be inserted with recruitment by transfer of Supervisors of
Andhra Pradesh Engineering Subordinate service who have
acquired B.E. or A.M.I.E. qualification and who are approved
probationer in that category. Note 3 which is more relevant reads as
under :

” NOTE (3) A Supervisor who is appointed by
transfer as Junior Engineer on or after 28.2.1972
shall be entitled to count 1/3rd of the service rendered
as Supervisor before appointment as Junior
Engineer, subject to a maximum of 4 years
weightage for the purpose of computing the service
as Junior Engineer, which will render eligible for
consideration for promotion as Assistant Engineer,
and subject to the following conditions :-

(i) The seniority of a Supervisor who is
appointed as Junior Engineer shall be fixed in the
category of Junior Engineers with reference to the
notional date arrived at after giving weightage of
service aforesaid;

(ii) A Supervisor who is appointed as
Junior Engineer shall put in a minimum service of
one year on duty as Junior Engineer, after such
appointment and a total service of five years as
Junior Engineer, inclusive of the period given as
weightage to become eligible for promotion as Asst.
Engineer;

(iii) No Supervisor shall ordinarily be
eligible for appointment as Junior Engineer, unless
he has put in a minimum service of three years as
Supervisor;

(iv) A Supervisor with less than three
years of service, who is appointed as Junior
Engineer for any special reasons shall not be
entitled to any weightage of his past service as
Supervisor.”

5. By virtue of this amendment the Supervisors who had done
graduation during his service career and also appointed as Junior
Engineer was eligible for promotion for the post of Assistant
Engineer provided he fulfilled all the necessary criteria as quoted
above. Thereafter, in this background, on 15.2.1983 Government of
Andhra Pradesh brought the amendment which is the subject matter
of challenge in these appeals.

6. Aggrieved against this notification, direct recruit Engineers filed
original applications before the Andhra Pradesh Administrative
Tribunal. The Tribunal after considering the matter concluded that
the Rules framed under G.O.Ms. No.54 Irrigation (Service IV-2)
Department dated 15.2.1983 giving retrospective effect from 1972,
the introduction of the note under Category-6 in Rule 2 by excluding
the applicability of General Rule 6; introduction of Note 3 under Rule
4 providing for weightage in seniority in the cadre of Junior Engineers
for those appointed by transfer from the post of Supervisor and the
exclusion of Junior Engineers appointed by transfer from Supervisors
from the requirement of being put on probation under special rule-6
were void and they were quashed. Certain other directions were
given by the Tribunal with which we are not concerned. Aggrieved
against this order of the Tribunal, Special Leave Petitions were filed
before this Court by S.Ramallaian and others which came to be
registered as Civil Appeal No.387 of 1997 and was disposed of by
this Court by order dated 15.1.1997. This Court after considering
the matter, observed that preliminary objection was raised before
the Tribunal with regard to the maintainability of the proceedings on
the ground that the Tribunal had no jurisdiction to examine the
controversy as it had already been settled by this Court in Devi
Prasad and K.S.Muralidhar (supra), though the Tribunal held that
preliminary objection was without any substance and overruled the
same on the ground that in Devi Prasad and K.S.Muralidhar (supra)
the controversy was that both the posts of Junior Engineer and
Supervisor were in subordinate cadre and were governed by the
same rules for the period prior to 1972 and that after 1972 the post of
Junior Engineer was made a gazetted post in the State service. So
far as Muralidhar’s case was concerned, the controversy about the
effect of executive instructions in G.O.Ms. No.451 of 1976 and
G.O.Ms. No.559 of 1977 were considered but neither the amendment
to the statutory rules providing for direct recruitment nor the effect of
the Presidential order was brought to the notice of this Court by the
State Government. Therefore, for this reason the Tribunal held that
both the aforesaid decisions did not examine the validity of the
Rules. The Tribunal also took into consideration the decision of this
Court in Venkata Reddy’s case (AIR 1993 SC 2306) and
Narayanan’s case (AIR 1991 SC 55). It was also brought to the
notice of this Court that the decision given by the Tribunal on
1.8.1983 concluded this question where the validity of the rule was
upheld and that judgment was binding on the Principal Bench of the
Tribunal which disposed of the case by the judgment dated
15.6.1995. It was submitted that judgment dated 1.8.1983 was not
considered by the Full Bench of the Tribunal and the previous
judgment of the Bench ought to have been considered by the
subsequent Bench. This Court observed that conflict in the decision
by two Benches is apparent therefore, this Court quashed the
judgment dated 15.6.1995 and remitted the matter back to the
Tribunal to decide the question of validity of the impugned rules
keeping in view the earlier judgment of the Tribunal dated 1.8.1983.
On being remanded by this Court, the matter again went to the
Tribunal and the Full Bench of the Tribunal by its order dated
11.12.1998 examined the validity of the aforesaid rule and affirmed
the validity of the rule and observed as follows:

” (1) The Junior Engineers on acquisition
of Degree qualification in Engineering would be
entitled for weightage of those appointments are
made or deemed to have been made under the rules
providing for such appointments and weightage with
reference to their dates of appointment ( not with
reference to acquisition of degree qualification)
against a vacancy in the cadre of Junior Engineer.
(2) The Government is advised to
consider fixing ratio between direct recruits and those
appointees by appointment by transfer to the post of
Junior Engineer ( now Assistant Executive Engineer)
to the post of Assistant Engineer ( now Deputy
Executive Engineer).”

7. Aggrieved against this order dated 11.12.1998 passed by the
Tribunal, writ petitions were filed before the High Court of Andhra
Pradesh and the Full Bench of the High Court of Andhra Pradesh
reversed the judgment of the Tribunal dated 11.12.1998 by its order
dated 23.11.2001 and ultimately the Full Bench concluded as follows:

” We are, therefore, of the opinion that the
impugned rule to the extent challenged is violative of
Articles 14 and 16 of the Constitution of India in so
far as vested right of the junior engineers who are
senior to them is sought to be taken away”

8. It was also observed that the weightage can be given only from
the date of the appointment of the Junior Engineers. The net result of
this decision of the Full Bench of the High Court was that the
retrospective effect of the rule would result in hardship to direct
recruit but the rule can be applied with prospective effect. Hence,
aggrieved against this judgment supervisors have filed present
appeals.

9. We have heard learned counsel for the parties and
perused the records. The principal submission of learned senior
counsel for the appellants was that after decision given in the case of
Devi Prasad and K.S.Muralidhar (supra) it was not proper for the
Full Bench of the High Court to have reversed the judgment of the
Full Bench of the Tribunal. Learned counsel submitted that in view of
the clear decisions of this Court cited above, the question of validity
of the rule is beyond the challenge and the Full Bench of the High
Court has not properly considered the decisions in Devi Prasad’s
case and K.S.Muralidhar’s case (supra), which has caused
miscarriage of justice. Therefore, in this background, we shall
examine the validity of the aforesaid Rules and various decisions of
this Court to see whether the validity of the Rules is no more res
integra or not. In this light we would first consider the first decision in
point of time i.e. Devi Prasad’s case (supra).

10. The controversy whether weightage can be given to
Junior Engineers who have acquired graduate qualification is ragging
right from 1967 which led to filing of writ petition and ultimately
reached to this Court in the case of Devi Prasad & Ors. (supra). In
Devi Prasad’s case, same question came up for consideration in
relation to A.P. Engineering Subordinate Service Rules, for post of
Supervisor. In that case diploma holders were recruited as
supervisors and degree holders were recruited as Junior Engineers.
They were discharging substantially same functions. However, for
promotion to the post of Assistant Engineer, a degree holder who put
in five years’ service was eligible while for diploma holders, minimum
service of 10 years was prescribed. Thereafter, the Government vide
GOMs No.893 laid down that if a Supervisor acquires a degree while
in service and renders service as Supervisor, he would be given
weightage as Junior Engineer for half the period of his service as
Supervisor subject to a maximum of four years for promotion to the
post of Asstt. Engineer. This was challenged on the envil of Articles
14 and 16. The relevant note appended to Rule reads as under :
“Note 2Supervisors who acquire, while in service,
B.E.M.I.E. (India) qualification shall be entitled to
count 50 per cent of their service rendered as
Supervisor prior to acquisition of such qualification,
subject to a maximum limit of 4 years as if it had
been in the post of Junior Engineers for the purpose
of consideration for appointment by transfer to the
post of Assistant Engineer from Junior Engineers
and subject to the following conditions :

(1) They should render a minimum service of one
year after acquisition of B.E. or A.M.I.E.

(India) qualification:

(2) They should be considered to have been
placed below the list of the Junior Engineers
of the year after giving weightage as indicated
above.

(3) They should put in a total service of 5 years
as Junior Engineer inclusive of the period
given as weightage.

(4) The benefit of weightage given above shall be
given effect for the purpose of all selections
that are made by Public Service Commission
pertaining to the years from 2nd January,
1968 onwards till 28th February, 1972.”

In that context, Their Lordships held :

“To decide what weightage should be given as between
two categories of Government servants rendering
somewhat similar kind of service. In the present case,
there may be truth in the case of the appellants that they
are hit hard because of the new rule. Dr. Chitale tried to
convince us of the hardship that his client sustain
consequent on this rule and weightage conferred thereby.
But more hardship without anything arbitrary in the rule
does not call for judicial intervention, especially when it
flows out of a policy which is not basically illegal.
However, government must be interested in keeping its
servants specially in strategic areas like engineering
contended and efficient. In so producing contentment, it
may have to evolve a flexible policy which will not strike a
group as inflicting hardship on them.”

It was further held :

“In the present case the Supervisors and the Junior
Engineers were discharging substantially similar
functions; the Supervisors were eligible to get the special
weightage only if they acquired an engineering degree
and the weightage to be given was only for half of the
period they had served as Supervisors. In spite of the
two discharging substantially similar functions there was
inequality of opportunity in matters of promotion of the
Supervisors vis-`-vis the Junior Engineers and, therefore,
the government tried to mitigate the hardship by framing
the weightage rule. Thus, in the light of the wide
experience and basic qualification of the Supervisors,
there is nothing capricious in giving them the limited
benefit or weightage under the new rule. The weigtage
rule is not, therefore, violative of Articles 14 and 16.”

11. Validity of this Rule was upheld by this Court. Their
Lordships observed “in the light of their wide experience and basic
qualification, we are unable to say that there is anything capricious in
giving them the limited benefit or weightage under the new rule.”
Therefore, the controversy of giving them the benefit of the service as
a supervisor to the extent of 50 per cent after obtaining degree and
maximum limit of four years was upheld way back in 1980 by this
Court.

12. Similarly, again this matter came up before this Court in
the case of K.S. Murlidhar (supra) and also a weightage of four years
in respect of upgraded Junior Engineer was held to be reckoned from
the date of appointment and not from the date of their acquiring the
degree qualification and on the basis of that, notional date has to be
arrived at for fixation of seniority. The case of Devi Prasad (supra)
was reiterated and reaffirmed. Though a question with regard to
Special Qualifying Test was also there but we are not concerned with
that. There is also a GOMs No.451dated June 15, 1976 came up for
consideration. This was with regard to appointment of Supervisors
who acquired graduate qualification while in service. In that context,
the Government laid down a policy which will speak for itself. The
Government Order reads as under :

“GOVERNMENT OF ANDHRA PRADESH
ABSTRACT
EstablishmentIrrigation and Power Department
Appointment of Supervisors who have acquired Graduate
Qualification as Junior EngineersOrdersIssued.
Irrigation and Power (Ser.II) Department G.O. Ms.
No. 451 Dated: 10-6-1976
ORDER:

Consequent on the declaration of the posts of Junior
Engineers as Gazetted with effect from 28.2.1972, the
upgradation of Supervisors who acquired Graduate
Qualification while in service, as Junior Engineers,
ceased. Since then representations have been made to
Government by several Associations that the benefit of
upgradation should be extended also to Supervisors who
acquired the Graduate qualification on or after 28.2.1972.

2. On a reconsideration of the matter, the Government
are of the view that some consideration should be shown
to the Supervisors who have acquired the Graduate
qualification while in service. Accordingly the Government
have decided that the Supervisors in P.W. (Irrigation)
Department who have acquired Graduate qualification
while in service should be appointed temporarily as Junior
Engineers (Prospectively) with immediate effect.
The Chief Engineer (General) is requested to take action
accordingly, Orders regarding other consequential
matters will issue separately.

(BY ORDER AND IN THE NAME OF THE GOVERNOR
OF A.P.)
M.GOPALAKRISHNAN,
SECRETARY TO GOVERNMENT”

13. In this GOMs, it is proposed to extend the benefit of
upgradation to Supervisors who acquired the graduate qualification
on or after February 28, 1972 but the second para makes it clear that
they would be appointed temporarily as Junior Engineers and that too
prospectively. The GOM No.559 dated July 18, 1977 was issued by
the Government which reads as under :

“GOVERNMENT OF ANDHRA PRADESH
ABSTRACT
ESTABLISHMENT-Irrigation & Power Department
Appointment by transfer of Supervisors who have
acquired Graduate qualification from 28.2.1972 onwards
as Junior EngineersFurther ordersIssued.
IRRIGATION & POWER (SERVICE – III) DEPARTMENT
G.O. Ms. No. 559 Dated 18th July, 1977
Read the following:-

G.O. Ms. No. 451, Irrigation & Power (Ser.III) Department,
dated 10.6.1976.

ORDER:

It was ordered in the G.O., cited that the Supervisors in
the Public , Works (Irrigation) Department, should be
appointed temporarily as Junior Engineers (Prospectively)
with immediate effect. It was also indicated therein that
orders regarding other consequential matters would issue
separately.

2. Accordingly, matters relating to weightage, seniority,
etc., have been examined by the Government, and the
following orders are issued:-

(i) Supervisors who acquire Graduate qualification may
be appointed as Junior Engineers on or after
28.2.1972, subject to the availability of vacancies in
the cadre of Junior Engineers.

They will not be entitled for appointment as
Junior Engineers automatically from the date of
acquisition of degree qualification;

(ii) A Supervisor, who is appointed as Junior Engineer,
shall be entitled to count l/3rd of the service
rendered by him as Supervisor, before his
appointment as Junior Engineer, subject to a
maximum of four years, for the purpose of
computing the service as Junior Engineer, which will
render him eligible for consideration for promotion
as Assistant Engineer.

(iii) The seniority of the Supervisors, who are appointed
as Junior Engineers, shall be fixed with reference to
the notional date arrived at after giving weightage of
service;

(iv) A Supervisor, who is appointed as Junior Engineer,
shall put in a minimum service of one year as Junior
Engineer to become eligible for promotion as
Assistant Engineer;

(v) No Supervisor shall ordinarily be eligible for
appointment as Junior Engineer unless he has put
in a minimum service of three years as Supervisors.
A supervisor with less than three years of service,
who is appointed as Junior Engineer for any special
reason, shall not be entitled to any weightage for his
past service.

3. Necessary amendment to the Special Rules for the
Andhra Pradesh Engineering Service will be issued
separately. The Transport, Roads & Buildings/Panchayati
Raj/Housing, Municipal Administration & Urban
Development Department will issue amendments to the
Special Rules with which they are concerned in
accordance with the above decisions in consultation with
the Andhra Pradesh Public Service Commission.

4. The cadre strength of Junior Engineers was last fixed
in G.O.Ms. No. 240, Public Works (VI) Department, dated
28.2.1972. Since then a large number of posts of Junior
Engineers/Supervisors have been sanctioned by
Government. The Chief Engineer (General) is requested
to submit proposals for suitably enhancing the strength of
the two orders.

(BY ORDER AND IN THE NAME OF THE GOVERNOR
OF A.P.)
M.GOPALAKRISHNAN,
SECRETARY TO GOVERNMENT.”

14. This order came up for consideration in Murlidhar’s case.
Their Lordships, after putting the Government Orders in chronological
order, held that the effect would be that those Supervisors who
acquired graduate qualification while in service, would be entitled to
the weightage of four years of service for future appointment. It
was clarified that GOMs does not anywhere indicate that the
weightage should be from the date of acquiring the degree
qualification. Their Lordships observed that it is only after acquiring
such degree qualification that a Supervisor is appointed as Junior
Engineer and having regard to the service rendered by him the
Government as a policy decided to give weightage of four years for
the purpose of considering the eligibility for promotion to the post of
Assistant Engineer. It was contended on behalf of the direct recruits
that giving benefit of past service to Junior Engineers retrospectively
prior to their date of appointments would be detriment to their
interest and would be arbitrary. This Court held “In this context the
Tribunal has rightly pointed out that under Rule 23-A of the A.P. State
and Subordinate Service Rules, 1962, if a person having been
appointed temporarily under Rule 10 to a post borne on the cadre is
subsequently appointed in the service in accordance with the Rules
he shall commence his probation from such subsequent date or the
earlier date as the appointing authority may determine. We agree
with the Tribunal that there is no bar to the retrospective
regularisation of the service of the direct Junior Engineers.” This
Court reaffirmed the ratio of Devi prasad’s judgment (supra). “In
Devi Prasad’s v. Government of A.P. [1980 Supp. SCC 206] G.O.Ms.
No.893 referred to above was questioned on the ground of
unreasonableness in the matter of giving weightage to the upgraded
supervisors. This Court held that in the light of their experience there
is nothing unreasonable in giving them limited benefit or weightage.”
Their Lordships quoted a passage from Devi Prasad’s Case (supra).
Their Lordships in para 19 summed up the ratio. It reads as under :
“Having given our careful consideration particularly to the
fact that this litigation has been pending for the last so
many years, about two decades. We feel that it is high
time a finality has to be reached by resolving the
controversies and in this context we are of the view that
the approval of the Public Service Commission in respect
of these appointments need not be sought, if the
Government has not already obtained the approval of the
Public Service Commission. To sum up, our conclusions
are as under:

(i) The weightage of four years in respect of upgraded
Junior Engineers as provided in G.O. Ms. No. 559 has to
be reckoned from the date of appointment and not the
date of their acquiring the degree qualification;

(ii) On the basis of that notional date, their inter-se
seniority has to be fixed;

(iii) The regularisation of the degree-holder Junior
Engineers who passed the SQT by giving retrospective
effect cannot be held to be illegal, and their seniority
among themselves shall be subject to the order of ranking
given by the Public Service Commission on the basis of
the SQT;

(iv) The Government shall prepare a common seniority list
of the degree-holders Junior Engineers and the upgraded
Junior Engineers on the above lines and that list shall be
the basis for all the subsequent promotions. Promotions,
if any, already given shall be reviewed and readjusted in
accordance with the said seniority list; and

(v) The approval of the Public Service Commission in
respect of these appointments and their seniority thus
fixed need not be sought at this distance of time.”

15. Therefore, the question of giving weightage to the
Supervisors vis-`-vis the direct recruits were again reiterated and
reaffirmed in this case with reference to Devi Prasad’s case. So far
as these two decisions are concerned, the principle of giving
weightage of the service of graduate Supervisors as Junior Engineers
has been upheld by this Court. In view of ratio laid down in above
two decisions of this Court, the validity of Rule stands affirmed. It is
true that prior to aforesaid amendement those were executive
instructions, those executive instructions were incorporated by
amendment in Rules under proviso to Article 309 of the Constitution
of India.

16. Therefore, the validity of these Rules were challenged in
this third round of litigation. But difficulty arose when a contrary view
was taken by this Court in the case of K. Naryanan and Others v.
State of Karnataka & Ors. [1994 Supp (1) SCC 44]. In this case, an
almost similar rule came up for consideration and here also in the
State of Karnataka, a retrospective benefit was given to Supervisors
on obtaining graduation degree. Their Lordships held that
retrospectivity had no nexus with arrangements made by the
Government to facilitate the acquisition of such qualification.
Therefore, Rule 1(2) providing a retrospective operation from January
1, 1976 of the Karnataka Public Works Engineering Department
Service (Recruitment) (Amendment) Rules, 1985 were struck down.
Their Lordships referred to both decisions of Devi Prasad (supra) and
Murlidhar (supra) and observed that though in neighbouring State of
Andhra Pradesh in Devi Prasad’s case a weightage has been upheld,
Their Lordships observed “It was upheld by this Court in Devi
Prasad’s case as the Court did not find that the rule giving weightage
for having served as Junior Engineer was unreasonable or shocking.”
Similarly, it was further observed “in Devi Prasad, this Court
distinguished Desai case where period prior to appointment counted
for determining seniority was not approved by this Court as the
diploma holders in Andhra Pradesh were granted benefits under the
rule.” Then Their Lordships further observed “Devi Prasad’s case
was upheld by this Court because it was found, ‘as reasonable and in
the circumstances fair’. The dispute was between non-graduate
diploma holders working as supervisors and graduates working as
Junior Engineers. Since the Court found that there was functional
parity between supervisors and Junior Engineers the rule framed by
the Government giving weightage of four years to supervisors to
make them eligible for appointment as Assistant Engineer was not
invalid.” Similarly, while referring Murlidhar’s case Their Lordships
observed “In State of A.P. v. K.S. Murlihdhar, the temporary
supervisor who had succeeded before this Court in Devi Prasad’s
case claimed seniority from the date of acquiring academic
qualification. It was repelled and it was held that it could be from the
date of appointment only.” Lastly in Para 8, Their Lordships further
recorded “so far as weightage is concerned such provision has been
upheld by this Court in Devi Prasad’s case. Even the appellants
candidly stated that they were not against weightage.” Therefore,
after reviewing both these decisions Their Lordships did not comment
adversely and distinguished both these cases by observing that
there was functional parity between Supervisors and Junior
Engineers in Andhra Pradesh. It was observed by the Full Bench of
the High Court that there is contradiction between the two decisions
and it needs to be clarified. We fully agree with the observations
made by the High Court that there is apparent contradiction between
the two decisions given in K.Narayanan’s case and Devi Prasad and
Murlidhar’s case. The matter does not end here. The matter is further
confounded by another decision given in G.S.Venkata Reddy & Ors.
etc. etc. v. Government of A.P. [AIR 1993 SC 2306]. In this case, the
validity of the Rules of 1983 were not directly in question but in
paragraphs 11 & 12 of the judgment while dealing with the question
whether the Supervisors upgraded as Junior Engineers can claim
seniority over the temporary employees on the plea that they fall
within the expression ‘last regular appointment’, their Lordships gave
historic background of the designation of Supervisors as Junior
Engineers on graduation and the diploma holders Supervisors and in
that context their Lordships observed as follows :

“11. That takes us to the question whether the
Supervisors upgraded as Junior Engineers can claim
seniority over the temporary employees on the plea
that they fall within the expression ‘last regular
appointment’. We have already pointed out the
historical back-ground in regard to the appointment
of supervisors and their designation as Junior
Engineers on graduation. The entry qualifications
for Supervisors and those of the Junior Engineers
were undoubtedly different. While for Junior
Engineers the minimum educational requirement was
a Graduate in Engineering, a Supervisor need not be
a graduate. The pay scale of the Supervisors was
admittedly slightly below that of the junior Engineers.
They, therefore, belonged to separate cadres.
Even though both the Supervisors and Junior
Engineers were selected through the State Public
Service Commission, considerations for selection
may be different. A Supervisor was redesignated
as a Junior Engineer on his acquiring a degree in
Engineering, subject to availability of posts. Such
upgraded Junior Engineers could not claim
weightage of service as Supervisors for counting
their experience as Junior Engineers for further
promotion. In SLP) No. 12 of 1975 decided on
February 24, 1975 this Court clarified;

“However, having studied the rules carefully
and in the light of a decision of this Court in State of
Gujarat v. C.G. Desai,
(1974) 1 SCC 188; (AIR 1974
SC 246) we are satisfied that the petitioner who is a
degree holder must qualify under Rule 6 by being a
junior Engineer of five years’ experience. He cannot,
when there is a shortfall in his period, make up by
attracting his service as Supervisor.”

The averment that a common seniority list of
Supervisors and Junior Engineers was maintained
has been disputed and there is no finding of fact
recorded by the Tribunal in support thereof. It is,
however, not in dispute that Supervisors as well as
Junior Engineers were non-gazetted till the issuance
of the orders dated June 7, 1976 made effective
from February 28, 1972. After the said orders
Supervisors who acquired a degree after the cut-off
date, i.e. February 28, 1972, could aspire to be
designated Junior Engineers (Gazetted) only by the
mode of transfer in view of the amendment in the
rules by GOMs No. 428 dated March 30, 1979. The
note at the foot of the said GOMs is of relevance.
By virtue thereof a Supervisor appointed Junior
Engineer by transfer on or after February 28, 1972
became entitled to count 1/3rd of his service as
Supervisor subject to a maximum of 4 years, for
computing the service as Junior Engineer for further
promotion as Assistant Engineer. This was however
subject to the condition that he should have
completed at least one year’s service as Junior
Engineer to become eligible for promotion to the
said post of Assistant Engineer. But no such
weightage was to be allowed to a Supervisor who
had not completed three years’ service as
Supervisor prior to becoming a Junior Engineer.
The benefit of weightage is restricted to a Supervisor
who has been appointed a Junior Engineer and who
seeks further promotion as an Assistant Engineer.”

17. Hence, we sum up the matter and frame the following question
for determination for larger bench.

“Whether the decision given in the cases of Devi Prasad’s v.
Government of A.P. [1980 Supp. SCC 206] & State of Andhra
Pradesh & Anr. v. K.S.Muralidhar & Ors.
etc. [(1992) 2 SCC 241] laid
down the correct law or the decision given in the cases of
G.S.Venkata Reddy & Ors. etc. etc. v. Government of A.P. [AIR 1993
SC 2306], K. Naryanan and Others v. State of Karnataka & Ors.
[1994 Supp (1) SCC 44] & State of Gujarat v. C.G. Desai, (1974) 1
SCC 188 laid down the correct proposition of law?

18. Therefore, in the facts and circumstances of the case, we
refer these matters to a larger Bench. The Registry is directed to
place these matters before the Hon’ble the Chief Justice of India for
constitution of larger Bench so that the controversy could be finally
put to rest.