Rajasthan High Court – Jodhpur
Sunil Kumar Trivedi vs State & Ors on 2 December, 2008
1
S.B.CIVIL WRIT PETITION NO.2628/2008
Sunil Kumar Trivedi
v.
State of Rajasthan & Ors.
Date of Order :: 2nd December, 2008
HON'BLE MR.JUSTICE GOVIND MATHUR
Mr. Rajesh Joshi for the petitioner.
Mr. Deepak Choudhary]
Mr. Sanjay Kapoor ]
Mr. R.S.Shekhawat ] for the respondents.
....
To assail validity of the promotions given
to the respondents No.4 to 6 in the category of "D"
Grade-I (Manager) under the recommendations of the
Departmental Promotion Committee that met on
27.11.2007, this petition for writ is preferred.
The facts necessary to be noticed for
adjudication of this petition for writ are as
follows:-
The petitioner is holding the post of
Banking Assistant with respondent Pali Central
Cooperative Bank Ltd., Pali. By a notification dated
10.8.1984, the Registrar, Cooperative Societies,
Rajasthan, while exercising powers under Rule 41 of
the Rajasthan Cooperative Societies Rules, 1966
(hereinafter referred to as "the Rules of 1966")
2
prescribed rules for selection/promotion in all the
Central Cooperative Banks in State of Rajasthan. As
per Anx."A" to the notification dated 10.8.1984 a
Banking Assistant is having an avenue for promotion
for Group "D" grade to the extent of 60% under the
criteria of seniority-cum-merit and 40% by way of
merit alone. By a subsequent notification dated
9.3.2005 the Registrar, Cooperative Societies while
exercising powers under Rule 39 of the Rajasthan
Cooperative Societies Rules, 2003 (hereinafter
referred to as "the Rules of 2003") prescribed a fresh
criteria for recruitment to the posts in Grade "D". As
per the notification dated 9.3.2005 all the vacancies
relating to promotion in Group "D" are required to be
filled in as per the criteria of seniority only. The
respondent Bank convened a meeting of Departmental
Promotion Committee on 27.11.2007 to consider
candidature of eligible candidates for the purpose of
promotion to the posts under "D" Grade from among the
Banking Assistants. The Departmental Promotion
Committee accordingly met on 27.11.2007 and choose to
recommend names of eligible candidates for the purpose
of promotion to "D" Grade posts as per the criteria
prescribed by the Registrar, Cooperative Societies
under the notification dated 9.3.2005. Pertinent to
note here that the vacancies sought to be filled in
under the recommendations of the Departmental
Promotion Committee which met on 27.11.2007 were
relating to the vacancy year of 2004-2005.
3
The contention of the petitioner while
challenging the recommendations made by the
Departmental Promotion Committee and the promotions
made in pursuant thereto is that the vacancies
relating to the period prior to 9.3.2005 could have
been filled in as per the criteria prescribed under
the notification dated 10.8.1984 only and not in
accordance with the notification dated 9.3.2005. A
reliance is placed by the petitioner upon a Registrar,
Cooperative Societies letter dated 7.6.2005 (Schedule-
C with writ petition) clarifying that the vacancies
arising prior to 9.3.2005 should be filled in as per
the rules existing earlier.
In reply to the writ petition it is stated
on behalf of the Bank that the rules relating to
promotion in Group "D" from the cadre of Banking
Assistants were made applicable on 9.3.2005 i.e. in
the vacancy year of 2004-2005, therefore, all the
vacancies arising in the vacancy year of 2004-2005 are
rightly filled in as per the rules notified on
9.3.2005.
Heard counsel for the parties.
Precisely, the issue for adjudication is
that whether the vacancies arising even prior to
9.3.2005 but in the vacancy year of 2004-2005 are
4
rightly filled in as per the criteria laid down by the
Registrar, Cooperative Societies under the
notification dated 9.3.2005?
The notification dated 10.8.1984 prescribing
mode of recruitment to various posts in Central
Cooperative Bank nowhere prescribes any specific date
for determination of yearwise vacancies, however, the
notification dated 9.3.2005 refers that all existing
and anticipating vacancies required to be filled in by
way of promotion or by way of direct recruitment are
required to be computed on 31st of March of every year.
In view of specific provision referred above i.e.
clause (3) of the notification dated 9.3.2005 the
first occasion before the respondent Bank to determine
existing and anticipating vacancies as per the
notification dated 9.3.2005 was on 31.3.2005. The
vacancies relating to the year 2004-2005, therefore,
in no way could have been determined as per the
notification dated 9.3.2005. On 31.5.2005, the
respondents could have computed existing and
anticipating vacancies relating to the forthcoming
year i.e. 2005-2006. As such, the vacancies not
determined under the notification dated 9.3.2005,
therefore, could have not been filled in under the
criteria laid down in the notification aforesaid. The
vacancies relating to the year 2004-2005 must have
been computed as per the provisions existing prior to
the notification dated 9.3.2005 and, therefore, those
5
should have been filled in in accordance with the
criteria then existing.
In view of whatever said above, I am of
considered opinion that the Departmental Promotion
Committee erroneously adopted the criteria prescribed
under the notification dated 9.3.2005 to fill in the
vacancies in Group "D" from among the Banking
Assistants. The consideration for promotion by the
Departmental Promotion Committee which met on
27.11.2007 to consider candidature of eligible Banking
Assistants for promotion in Group "D" cadre,
therefore, deserves to be declared bad.
Accordingly, this petition for writ is
allowed. The criteria adopted by the Departmental
Promotion Committee which met on 27.11.2007 to
consider candidature of the Banking Assistants for
promotion in Group "D" posts is declared illegal.
Accordingly, all orders of promotions made in pursuant
thereto stand quashed. The respondent Bank is directed
to hold a review Departmental Promotion Committee as
per the criteria applicable for promotion to Group "D"
posts from among the Banking Assistants as per the
notification dated 10.8.1984 (Schedule "A" to the writ
petition). A fresh meeting of Departmental Promotion
Committee to make promotions for the posts in question
is required to be convened within a period of four
months from today and till then the persons already
6
promoted in Group "D" category shall be allowed to
continue as such.
No order to costs.
( GOVIND MATHUR ),J.
kkm/ps.