Supreme Court of India

R.Jayarama & Ors vs State Of Kerala And Ors on 29 November, 2010

Supreme Court of India
R.Jayarama & Ors vs State Of Kerala And Ors on 29 November, 2010
Author: P Sathasivam
Bench: P. Sathasivam, B.S. Chauhan
                                                           REPORTABLE

            IN THE SUPREME COURT OF INDIA

             CIVIL APPELLATE JURISDICTION

            CIVIL APPEAL NO.               OF 2010
      (Arising out of S.L.P. (C) Nos. 1500-1504 of 2008)


R. Jayarama & Ors.                          .... Appellant (s)

          Versus

State of Kerala & Ors.                      .... Respondent(s)


                         JUDGMENT

P. Sathasivam, J.

1) Leave granted.

2) These appeals are directed against the common final

judgment and orders passed by the High Court of Kerala

at Ernakulam in O.P. No. 5818 of 2002 and O.P. No.

31240 of 2001 dated 29.08.2006 and in R.P. Nos. 1163,

1164 and 1165 of 2006 dated 07.02.2007 whereby the

High Court dismissed all the petitions filed by the

appellants herein.

1

3) Brief facts:

(a) By Government Order dated 18.11.1974, the

Government of Kerala prescribed that 50% of the posts of

Sub Inspectors in the District Armed Reserve will be filled

up by direct recruitment as in the case of Sub Inspectors

of the Local Police. The appellants are the Sub Inspectors

of Police in the District Armed Reserve. A notification for

appointment to the post of Sub Inspectors of Police by

direct recruitment in the District Armed Reserve was

issued by the Public Service Commission (hereinafter

referred to as “PSC”) in the Gazette dated 24.09.1985.

(b) Pursuant to the said notification, the appellants

herein applied for the said post. After the written test,

physical test and interview, a rank list was prepared for

direct recruitment to the post of Sub Inspector of Police in

the District Armed Reserve on 05.06.1990. The appellants

were also included in the rank list. At the time, when the

said rank list came into force, except special recruits, no

2
one was appointed by direct recruitment for the post of

Sub Inspector in the District Armed Reserve as prescribed

in the notification dated 24.09.1985 issued by the PSC.

(c) On 05.06.1990, there were 207 posts of Sub

Inspectors in the District Armed Reserve. Out of the said

posts, 11 posts were occupied by persons appointed under

Rule 17A of the Kerala State and Subordinate Services

Rules, 1958 (hereinafter referred to as “KS & SSR”) from

among the Scheduled Castes and Scheduled Tribes. The

remaining 196 posts were occupied by the promotees from

the feeder category. The promotees occupied the posts in

excess of the ratio purely on a provisional basis. On

09.08.1990, after the rank list came into force, only 40

persons from that list were advised for appointment since

only 40 vacancies were reported to the PSC at that time.

(d) Since the rank holders were not advised by the PSC,

the candidates including the appellants filed O.P. No.

2062 of 1991 and similar other petitions before the High

3
Court for directing the authority to report the vacancies

and also to direct the PSC to advice for the vacancies

available in the direct recruitment quota. On 30.05.1991,

the High Court passed an interim order in CMP No. 3685

of 1991 in O.P. No. 2062 of 1991 directing the first

respondent therein to report all the vacancies available to

the PSC before 03.06.1991. In the counter affidavit dated

25.09.1990, filed in O.P. No. 8188 of 1990, the

Government had stated that there were 207 posts and

only 11 posts were occupied by directly recruited Sub

Inspectors in the District Armed Reserve.

(e) On the basis of the interim order, instead of reporting

58 vacancies only 20 vacancies were reported to the PSC

and they were advised on 26.02.1992. There were 207

sanctioned posts of reserved Sub Inspectors in the District

Armed Reserve and 50% has to be given to direct recruits

and only after giving appointment to them, promotees

could put forward any claim which was made clear by the

4
Director General of Police, Police Headquarters,

Thiruvananthapuram to the Deputy Inspector General,

Northern Range, Calicut, by communication dated

14.01.1992.

(f) Since on the basis of the interim order dated

30.05.1991, passed by the High Court in C.M.P. No. 3685

of 1991 in O.P. No. 2062 of 1991, the vacancies

legitimately available to direct recruits were not reported

to the PSC, another petition being C.M.P. No. 11446 of

1992 was filed for reporting more vacancies for

appointment by direct recruitment from the rank list. In

the said petition, on 29.06.1992, the High Court issued an

order to report 28 vacancies to the PSC for being advised.

Thereafter, the High Court issued an order on 27.11.1992

in the same petition to advise 28 persons including the

appellants from rank list to 28 vacancies reported to the

PSC. In that petition, it was made clear that the advise

given on the basis of the order, will be provisional and the

5
candidates advised would be entitled to get regular

appointment only if it was ultimately found that the

vacancies for which advise was made arose during the

currency of the rank list.

(g) Though 40 persons were advised on 09.08.1990, 6

persons did not join duty. For the 6 non-joining duty

vacancies, candidates were advised on 05.03.1991.

Thereafter, for 20 vacancies reported on the basis of the

interim order, 20 candidates from the rank list were

advised on 04.01.1993. Among the 28 candidates advised

on the basis of the order issued by the High Court, one

non-joining duty vacancy arose. For that vacancy, one

more candidate was advised from the rank list on

03.03.1993. Under the first proviso to Rule 13 of the PSC

Rules of Procedure, the validity of the rank list was till

15.04.1993. Since under the said proviso, in cases, where

candidates were included in the rank list was for

admission to Training Course that leads to automatic

6
appointment, the validity of the rank list shall be one year

from the date of finalization of the rank list or after one

month from the date of commencement of the course in

respect of the last batch selected from the list within a

period of one year from the date of finalization of the rank

list, whichever is later. The appellants were advised for

vacancies available for direct recruits even at the time

when the rank list came into force on 05.06.1990. It is

the claim of the appellants that on the basis of Ex. P-9,

interim order passed by the High Court, the advice given

to them has to be treated as regular. However, O.P. No.

2062 of 1991 and other connected petitions were

dismissed by the High Court by judgment dated

20.07.1995 relying on the judgment in O.P. No. 5676 of

1988.

(h) After the advise of the appellants, by order dated

26.12.1995, a provisional seniority list of reserved Sub

Inspectors, as on 01.01.1991, was published by the

7
Inspector General of Police (Admn.) in the District Armed

Reserve. Since the case of 28 persons including the

appellants who were advised on 04.01.1993 were not dealt

with in a just and equitable manner, the Government

having realized that 28 vacancies for which direct

recruitment should have been made existed during the

currency of rank list, issued Government Order dated

17.06.1999 invoking the power under Rule 39 of the KS &

SSR for continuing 28 persons in service based on the

advise given by the PSC.

(i) In the seniority list, the names of only 111 persons

were included whereas, at that time, there were 207

vacancies of Sub Inspectors in the District Armed Reserve

filled up on provisional basis and by direct recruitment.

While in the seniority list, only 34 persons, who were

directly recruited were included, all the provisional

promotees were not included in the seniority list. It is

8
because of this reason, the list contained only 111

persons instead of 207 persons.

(j) On 01.08.2001, a final seniority list of reserved Sub

Inspectors as on 01.01.1996 was prepared and published

by the Director General of Police, Police Headquarters,

Thiruvananthapuram in the District Armed Reserve. It is

the claim of the appellants that in the order dated

01.08.2001, if the facts stated in the communication of

Director General of Police was correctly followed, direct

recruits should have been placed above the promotees.

Hence, all the direct recruits including the 6 persons

advised in the non-joining duty vacancies on 05.03.1991,

20 persons advised on 26.02.1992 and 28 persons advised

on 04.01.1993 should have been shown consecutively

from S.No.1 onwards in the seniority list. It is highlighted

that when that is done, necessarily the appellants will be

placed above all the provisional promotees shown in the

seniority list.

9

(k) Some of the promotees filed O.P. No. 31240 of 2001

before the High Court on 15.10.2001 challenging the

seniority list and sought for a direction to exclude 29

persons including the appellants who got retention

through the order dated 17.06.1999 from the seniority list

and promote them from reserve Sub Inspectors to reserve

Inspectors. One of the appellants, namely, Mr. A.A. Jolly,

who was not a party in O.P. Nos. 4352, 9024 and 2062 of

1991 which were disposed of by the High Court by its

judgment dated 20.07.1995 filed Writ Appeal Nos. 2191,

2189 and 2190 of 2002 before the High Court seeking a

declaration that he was validly advised and appointed as

Sub Inspector in the District Armed Reserve for direct

recruitment from the rank list which came into force on

05.06.1990 and based on that list he is entitled to get all

consequential benefits.

(l) The third respondent herein, namely, Mr. P.B. Suresh

Kumar, was appointed as Assistant Sub Inspector by

10
direct recruitment in 1989. He continued as Assistant

Sub Inspector till 1995 and was promoted as Sub

Inspector of Police only in 1995. While the appellants

were working as Sub Inspectors, he was working under

them as Assistant Sub Inspector but he was placed above

the appellants and shown at S.No. 17 in the seniority list.

At the same time, the appellants are shown at S.Nos. 45,

47, 49, 51, 59, 61 and 67 respectively. The 3rd

respondent, who is to be placed below the appellants and

who was, in fact, promoted as Sub Inspector long after the

advise of the appellants as Sub Inspectors is placed above

them violating the 50:50 ratio for direct recruitment and

promotion. Similarly, a number of promotees were also

placed above the appellants violating the service rules.

Therefore, the appellants filed O.P. No. 5818 of 2002

seeking a writ of mandamus directing respondent Nos. 1 &

2, namely, the State of Kerala and Director General of

Police, Police Headquarters, to give seniority to direct

11
recruits including themselves based on the advise and

appointment made from Ex. P-2, rank list dated

05.06.1990, by pushing down the promotees including

respondent No.3 herein below the appellants working out

the ratio prescribed in the Government Order dated

18.11.1974. The appellants also sought a writ of

mandamus declaring that they were entitled to be

assigned in the seniority list of Sub Inspectors strictly

working out the ratio of 50:50 for direct recruits and

promotees as prescribed in the said Government Order.

(m) By a common order dated 29.08.2006, the High

Court disposed of Writ Appeal Nos. 2189, 2190 and 2191

of 2002 and O.P. Nos. 3596 of 1999, 31240 of 2001 and

5818 of 2002. However, the High Court dismissed all the

writ appeals and O.P. No.3596 of 1999 and allowed O.P.

No. 5818 of 2002 to the extent holding that the seniority

of respondent No.3 above the appellants is illegal and

partly allowed O.P. No. 31240 of 2001 holding that the

12
order dated 17.06.1999 retaining the persons including

the appellants in service cannot operate retrospectively to

adversely affect the seniority of persons, who were already

promoted before the date of its issue. The High Court

further held that it can at best take effect only from the

date of its issue to save their appointments and,

consequently, such persons except the 7 persons advised

earlier can take seniority only from the date of the order

i.e. 17.06.1999.

(n) Against the dismissal of the writ appeals, Mr. A.A.

Jolly filed Review Petition Nos.1163, 1164 and 1165 of

2006 before the High Court. By a common order dated

07.02.2007, the High Court dismissed all the review

petitions holding that even if there is a wrong finding, the

remedy open to the petitioner is to file an appeal.

(o) In those circumstances, the above appeals by way of

special leave petitions have been preferred by the

appellants herein.

13
(4) Heard Mr. R. Venkataramani, learned senior counsel

for the appellants, Mr. C.S. Rajan, learned senior counsel

for the promotees and Mr. Jaideep Gupta, learned senior

counsel for the State of Kerala.

(5) Questions for consideration:

The questions which arise for consideration in these

appeals are:

(i) Whether the High Court committed an error in

holding that the seniority of the appellants will take effect

from the date of the Government Order i.e. 17.06.1999

and in not calculating the seniority of the appellants from

the date of their advise by the PSC?

(ii) Whether the High Court was justified in upsetting the

seniority of the appellants by partly allowing O.P. No.

31240 of 2001 without considering the facts and

circumstances of the case in a perspective manner?

14
(6) It is not in dispute that all the appellants were

appointed as Reserve Sub Inspectors in the District Armed

Reserve of the Kerala Police as per the advise of the Kerala

State Public Service Commission and commenced their

training on 15.03.1993. They are now working as Reserve

Inspectors in the District Armed Reserve. As per G.O.(MS)

No. 171/74/Home dated 18.11.1974, 50% of the posts of

Sub Inspectors in the District Armed Reserve (Reserve Sub

Inspectors) will have to be filled up by direct recruitment.

The Kerala State Public Service Commission invited

applications for the direct recruitment of Reserve Sub

Inspectors vide Notification dated 24.09.1985 and the

rank list came into force with effect from 05.06.1990. The

particulars furnished show that from the list 40

candidates were advised on 09.08.1990 and out of which

6 candidates did not join and hence 6 other candidates

were advised on 05.03.1991. Subsequently, 20

15
candidates were advised on 26.02.1992. In the meantime,

11 candidates in the rank list filed O.P. No. 2062 of 1991

before the High Court and the High Court by order dated

29.06.1992 directed the Director General of Police to

report 28 vacancies to the PSC and issued another interim

order on 27.11.1992 to the PSC to advise candidates for

the 28 vacancies. Accordingly, the Kerala State Public

Service Commission advised 28 candidates on 04.01.1993

and one candidate on 03.03.1993 against one among the

28 who did not join. Training of the candidates advised on

26.02.1992, 04.01.1993 and 03.03.1993 commenced on

15.03.1993 and completed on 15.12.1993.

7) It is also not in dispute that the High Court

ultimately dismissed O.P. No. 2062 of 1991 and other

related petitions on 20.07.1995. In view of the same, the

Secretary, Kerala Public Service Commission by a letter

dated 09.11.1995, informed the Government for

discharging the candidates advised on 04.01.1993 and

16
03.03.1993. The Government, vide G.O.(Rt) No.

3241/99/Home dated 17.06.1999, issued orders to retain

them in service by invoking Rule 39 of the KS & SSR,

1958. Accordingly, they were assigned seniority as

Reserve Sub Inspectors with effect from their date of

advise and included their names in the finalized seniority

list of Reserve Sub Inspectors as on 01.01.1996. However,

some of the promotees filed O.P. No. 5818 of 2002 before

the High Court with a prayer to revise the seniority

assigned to the directly recruited Assistant Sub Inspector

promoted as Reserve Sub Inspector before completing five

years of service. O.P. No. 31240 of 2001 was filed against

the seniority given to directly recruited Reserve Sub

Inspectors alleging that they were appointed in excess of

the 50 % quota for direct recruits. It is further seen that

in the common judgment dated 29.08.2006, the High

Court found that only 7 candidates against the candidates

advised and appointed as per the interim orders dated

17
29.06.1992 and 27.11.1992 (candidates advised on

04.01.1993 and 03.03.1993) are to be placed in the 50%

quota for direct recruits and the remaining persons are

eligible for seniority with effect from 17.06.1999, i.e., the

date of the Government order.

8) Mr. R. Venkataramani, learned senior counsel for the

appellants, by drawing our attention to the decision of this

Court in Government of Andhra Pradesh & Ors. vs. Sri

D. Janardhana Rao & Anr., (1976) 4 SCC 226,

submitted that having exercised the power under Rule 39

of KS & SSR, in the interest of justice and equity, the

relevant date for the appellants to retain them in service is

as on the date of advise i.e. 04.01.1993 and not the date

of the Government Order, i.e. 17.06.1999. No doubt, in

that decision, it was held that the power under Rule 47 of

the A.P. State and Subordinate Services Rules (which is

similar to Rule 39 of the KS & SS Rules) is to be exercised

in the interest of justice and equity and it was further held

18
that the occasion for acting under Rule 47 may well arise

after the attention of the Government is drawn to a case

where there is a failure of justice. It is further held that in

such cases, justice can be done only by exercising the

power under rule 47 with retrospective effect, otherwise

the object and purpose of the rule will be largely

frustrated. Considering the admitted factual position, the

appellants were appointed on 04.01.1993 based on the

interim order passed by the High Court and ultimately

their petitions came to be dismissed and in view of the

peculiar position and by showing sympathetic attitude,

the Government exercising power under Rule 39, passed a

Government Order dated 17.06.1999, to retain them in

the service. Hence, the decision relied on by Mr. R.

Venkataramani is not helpful to the cases on hand.

9) By basing reliance on the judgment of this Court in

Balwant Singh Narwal & Ors. vs. State of Haryana &

Ors., (2008) 7 SCC 728, Mr. Venkataramani submitted

19
that the appellants, who were selected against earlier

vacancies but could not be appointed along with others of

the same batch due to certain technical difficulties, when

appointed subsequently, will have to be placed above

those who were appointed against the subsequent

vacancies. The said claim is also liable to be rejected

since it is settled law that selection by the PSC is merely

recommendatory and does not imply automatic

appointment and that the appointing authorities should

not give notional seniority without valid reason, from a

retrospective date, which would affect the seniority of

those who have already entered into service.

10) In Surinder Singh & Ors. vs. State of Punjab &

Anr., (1997) 8 SCC 488, this Court, in categorical terms,

held that it is improper exercise of power to make

appointments over and above those advertised. The Court

further held that it is only in rare and exceptional

circumstances and in emergent situations that this rule

20
can be deviated from. It was further held that before any

advertisement is issued, it would be incumbent upon the

authorities to take into account the existing vacancies and

anticipated vacancies. It was clarified that it is not as a

matter of course that the authority can fill up more posts

than advertised even if the vacancies had not been worked

out properly. The same view has been reiterated by a

Bench of three Judges in a subsequent decision in Rakhi

Ray & Ors. vs. High Court of Delhi & Ors., (2010) 2

SCC 637.

11) As mentioned earlier, it is not in dispute that the

advise was made on 04.01.1993 by the Government to the

PSC on the basis of interim order passed by the High

Court. Based on the said interim direction, the claim of

the appellants was duly considered. Further, it is not in

dispute that ultimately their writ petitions came to be

dismissed on 20.07.1995. In such circumstances, as

rightly pointed out by Mr. C.S. Rajan, learned senior

21
counsel for the promotees that after dismissal of the main

petition, interim order also gets vacated and the

appellants cannot claim any benefit based on the interim

order dated 04.01.1993. In this regard, it is useful to refer

the judgments of this Court in (i) Employees’ State

Insurance Corpn. vs. All India ITDC Employees’ Union

& Ors., (2006) 4 SCC 257 (ii) Amarjeet Singh and

Others vs. Devi Ratan and Others, (2010) 1 SCC 417

and (iii) K. Thulaseedharan vs. Kerala State Public

Service Commission, Trivandrum & Ors., (2007) 6 SCC

190. In the first two decisions, it was held that once the

main writ petition is dismissed, all the interim orders

granted earlier gets merged with the final order. In other

words, if the writ petition is dismissed, interim order

stands nullified automatically. In the third decision, this

Court has held that once the rank list expired, the PSC

has no power to extend the validity of that list. This Court

has reiterated that the PSC, being a constitutional body,

22
must act in accordance with law and cannot issue order

or notification extending the term of a dead list for which

it has no authority.

12) Mr. Jaideep Gupta, learned senior counsel for the

State of Kerala has also clarified that 40 vacancies had

already been reported to the PSC and the candidates

advised against those vacancies started training on

15.02.1991. Based on the interim order, 7 vacancies

alone could have been reported and those candidates

alone would have been advised and appointed going by the

quota rule worked out as on the date of direct

recruitment.

13) According to the appellants, the main basis of their

claim is that the rank list remained in force till

15.04.1993 and the appellants were advised for

appointment on 04.01.1993 when the rank list was alive.

In other words, according to them, the rank list was alive

when the appellants were advised by the PSC. Therefore,

23
according to the appellants, the advice and appointment

were validly made and the appellants are entitled to have

their advice and appointment treated as regular. It is

their claim that based on the advice and appointment of

the appellants, they are entitled to have the seniority and

all consequential benefits from the date of their advise i.e.

on 04.01.1993 and not from the date of the Government

Order i.e. 17.06.1999 as held by the High Court. The

above claim of the appellants cannot be sustained since

the direct recruits did not have any right whatever to the

seniority in respect of 40 posts. Only 27 vacancies were

initially reported. If 27 posts are reckoned, direct

recruitment should have been confined to 50% of the

notified vacancies. The specific documentary evidence

which is a letter dated 22.08.1984 of the Home

Department which clearly shows the number of posts

mentioned is 187. The 50% quota in favour of the direct

recruits will come to 93. From the records, it is seen that

24
the factual position was that 119 promotees were

functioning as Sub Inspectors. The number of direct

recruits comes to 41. The special recruitment for

Scheduled Castes and Scheduled Tribes took in 11 posts.

The quota has to be worked after deducting the

aforementioned 11 posts. As per the Division Bench,

though the appellants had claimed that all the posts

should be reckoned for working of the ratio, if 11 posts

earmarked for special recruits is deducted, the balance

will work out to 176. Consequently, 50% posts due for

direct recruits will come to 176 X = i.e. 88. There were

already 41 direct recruits occupying the post.

Consequently, the further posts available for direct

recruits were 47 posts i.e. 88-41=47. On the basis of this

simple arithmetic work out the ratio and number of

vacancies reckoned on the basis of official communication

of the Home Department, the Division Bench found that

only 40 persons from the rank list prepared by the PSC

25
could be accommodated in the available quota. 7 posts

lay outside their allotment entitlements. The seniority had

to be reckoned on the basis of such actual availability of

post. In fact, to avert the discharge of the appellants, the

Government brought an order safeguarding their interest

and the same was upheld by the Division Bench by

retaining the services of the appellant w.e.f. 17.06.1999.

14) In view of the above factual position and in terms of

the rules, as rightly observed by the High Court, the first 7

candidates advised after the interim order dated

30.05.1991 alone were thus legally eligible for the

vacancies against the 50% quota of direct recruitment.

Others, in excess of that 7, are not so eligible as per law.

If the appellants are accommodated, necessarily, it will

adversely affect the rights of the promotees to occupy their

eligible quota as per the method of appointment.

15) As observed by the High Court, inasmuch as the

exemption and relaxation was ordered by the Government

26
without giving any opportunity to anyone, particularly, the

promotees, at best, the Government order operates

prospectively and if it is to be applied retrospectively it

would adversely affect the seniority of persons who were

already promoted before the date of issue.

Conclusion:

16) Under these circumstances, we are satisfied that the

High Court has considered all aspects in accordance with

the Rules applicable and we are in entire agreement with

the said conclusion, consequently the claim of the

appellants is to be rejected. Accordingly, all the appeals

fail and are dismissed with no order as to costs.

……………………………………J.
(P. SATHASIVAM)

……………………………………J.
(DR. B.S. CHAUHAN)

NEW DELHI;

NOVEMBER 29, 2010.

27