High Court Madras High Court

A.Durai vs The Registrar on 30 April, 2009

Madras High Court
A.Durai vs The Registrar on 30 April, 2009
       

  

  

 
 
 IN THE HIGH COURT OF JUDICATURE AT MADRAS

DATED: 30.04.2009

CORAM 

THE HONOURABLE MR. JUSTICE P.K.MISRA
and
THE HONOURABLE MR. JUSTICE D.HARIPARANTHAMAN

W.P.No.23362 of 2006


A.Durai								... Petitioner

VS.

1.The Registrar
   Central Administrative Tribunal
   Chennai.

2.Director General
   Department of Posts
   New Delhi  110 001.

3.Chief Postmaster General
   Tamil Nadu Circle, 
   Chennai  600 002.

4.The Superintendent
   RMS "M" Division,
   Chennai  600 010.						... Respondents 


PRAYER: Petition filed under Article 226 of the Constitution of India, praying to issue a Writ of Certiorarified Mandamus, calling for the records of the first respondent relating to O.A.No.1230/2001, and quash the order of the first respondent dated 01.07.2002, as far as it relates to the applicability of OM dated 20 / 26.09.1996, and direct the respondents 2 to 4 to review petitioner case in accordance with departmental rules applicable in May 1996, i.e. Vide DG P&T letter 2/81-SPB-1 dated 04.05.1981, based on DOP, O.M.No.8/12/69-Estt.(SCT), dated 23.12.1970, and accordingly promote the petitioner to the post of IRM Cadre. 


		For Petitioner		:	Mr.A.Durai 
							Party-in-person

		For Respondents	2 to 4:	Mr.A.S.Vijayaraghavan


O R D E R

D.HARIPARANTHAMAN, J.

The following are the admitted facts:

2.The petitioner was recruited as Sorting Assistant in the Postal Department in the year 1983. He also served in the Army Postal service in various units situated in northern part of our country for about 12 years.

3.The fourth respondent issued a letter dated 22.04.1996 calling for application from the inservice eligible candidates for promotion to the cadre of IPO / IRM. In the said letter, schedule of examination for promotion to the cadre of IPO/IRM was issued and as per the schedule, the examinations were to take place from 07.08.1996 to 09.08.1996. The letter further states that the number of vacancies in IPO / IRM cadre would be intimated later. The fourth respondent in the letter dated 30.05.1996 informed the vacancy position for both IPO and IRM cadres.

4.We are concerned with only IRM cadre that too in Scheduled Caste category. The vacancy position in IRM cadre as per the said letter is in total seven posts (4 – for unreserved category, 2 for Scheduled Caste category and 1 for Scheduled Tribes category). That is, while the vacancies were notified by the letter dated 30.05.1996, the process for filling up the vacancies was initiated in the letter dated 22.04.1996 itself.

5.The petitioner participated in those examinations. However, the examination was cancelled on the ground that there were serious irregularities and malpractices. Again, the examination was conducted from 07.01.1998 to 09.01.1998 and the same was informed in the letter dated 01.10.1997 by the fourth respondent. The following relevant paragraph from the said letter is extracted:

“The examination will be restricted only to those candidates who had been given hall permits as being eligible for the IPO/IRM Examination 1996 (held from 7-9 Aug’96) and for the already notified vacancies of IPO/IRMs for the year 1996”.

6.The result of the examination was published and only one person from Scheduled Caste was successful and that too, he did not choose to join the post. According to the petitioner, both the posts remain vacant even till date.

7.The petitioner secured the following marks:

Paper I – 41 %
Paper II – 47 %
Paper III – 10 %
Paper IV – 88 %
Paper V – 33 %
He was thus not selected.

8.The petitioner, therefore, made series of representations to review his case and sought relaxation in the marks as applicable to SC / ST candidates obtained in the IRM examination. However, his request to review his case was rejected by the C.O. in letter No.REP/9-2/96 II dated 04.07.2000. Such rejection was communicated by the fourth respondent in his letter dated 05.07.2000 and it is stated that no review was permissible after 22.07.1997. His further representation dated 24.11.2000 in this regard was also rejected based on the earlier rejection and the same was communicated by the fourth respondent in his letter No.PF/AD dated 24.01.2001.

9.The petitioner filed Original Application before the Central Administrative Tribunal in O.A.No.1230 of 2001. The prayer made in the said Original Application reads as follows:

“i) To quash the impugned order No.PF/AD dated 05.07.2000 and 24.01.2001 passed by the third respondent and

ii) To direct the respondents to review the case of the applicant as far as IRM Examination, 1996 is concerned and to give him the promotion to Inspector of Railway Mail with retrospective effect from 1998 and to give him all consequential benefits and

iii) To pass such further or other orders as this Hon’ble Tribunal may deem fit and proper in the circumstances of the case with cost”.

10.Before the Tribunal, the Department argued that based on the judgment of the Apex Court in Indra Sawhney’s case reported in AIR 1993 SC 477, the relaxation of marks granted to SC/ST candidates in the matter of promotion was withdrawn with effect from 22.07.1997. In this regard, they relied on the letter No.7-15/97-SPB, II dated 05.09.1997 from the Director General, Posts, New Delhi, which in turn is based on the Office Memorandum No.36012/23/96-Estt.(Res) dated 22.07.1997 of the Department of Personnel.

11.The case of the petitioner was that the said Office Memorandum dated 22.07.1997 of the Department of Personnel is not applicable to his case, since the selection process started in April 1996 itself i.e. before issuance of the said Office Memorandum and the vacancies were notified on 30.05.1996 and the instructions that existed at that time only would govern the field.

12.The Tribunal agreed with the said submission of the petitioner and quashed the impugned orders dated 05.07.2000 and 24.01.2001 of the third respondent by its order dated 01.07.2002 in O.A.No.1230 of 2001. While quashing the said impugned orders, the Tribunal directed the respondents to grant relaxation of marks as per the letter No. 7-15/94-SPB-II dated 20-26/09/1996 of the second respondent.

13.The respondents 2 to 4 filed Writ Petition in W.P.No.6719 of 2003 before this Court against the order dated 01.07.2002 passed in O.A.No.1230 of 2001 by the Tribunal.

14.During the pendency of the writ petition, the third respondent passed an order in letter No.REP/p-2/96/OA.No.1230/96 dated 15.03.2005 stating that the petitioner is not eligible for promotion even as per the relaxation as contemplated in the Director General of Posts letter dated 20-26/09/1996. The relevant portion of the said order is as follows:

“The said notification was issued by way of clarification of notification dated 3.1.92 with respect to grant of grace marks. As per the O.M., the grant of grace marks shall be not more than what a candidate actually secures in a particular paper should be allowed. The qualifying standard in each paper is 33% and 38% in the aggregate marks fixed for the SC/ST candidates. Those SC/ST candidates who had secured less than 17 marks are not eligible for review and awarding grace marks. Even if full concession of 16 marks is awarded as envisaged in the above O.M., you will get only 26 marks (10+16 marks) in Paper-III which is less than 33% (33 marks) prescribed for pass for SC/ST candidates in each paper. As per the OM, the grace marks can be allowed is only 10 in Paper-III and after allowing the grace marks, you will be getting 20 marks in Paper-III which is less than 33% prescribed.

Therefore the High Power Committee has come to the conclusion that Shri A.Durai, Sorting Assistant, RMS “M” division who has failed in Paper-III even after the review has been carried out in terms DG’s letter no.7-14/95/SPB.II dated 20/26.9.96 is not eligible for promotion to the cadre IRM examination for the year 1996 held from 7.1.98 to 9.1.98 in Tamil Nadu Circle”.

15.In these circumstances, the petitioner has filed the present writ petition.

16.The respondents filed counter and enclosed a letter in No.7-14/91-SPB II dated 03.01.1992 issued by the second respondent relating to relaxation in granting of marks to SC/ST candidates. The relevant portion of the said letter is extracted here-under:

“Some doubts have been raised in the matter of grant of grace marks under this scheme. It is therefore now clarified that after a review of the failed SC/ST candidates, only such of those candidates should be alloted grace marks who require least number of such marks subject to the condition that they are not considered unfit for promotion on the basis of over-all assessment of their service records. The matter is further clarified with the help of the following illustration:

if there are 4 SC vacancies to be filled up and there are 10 failed SC candidates, 4 of the failed SC candidates who require the least number of grace marks will be selected provided they are not otherwise considered unfit for promotion on the basis of their service records. If the grace marks required to bring these 4 candidates up to the qualifying level are say, 2,4,6 & 8 respectively, then 8 grace marks will be given to each one of the 4 candidates. Thereafter these 4 candidates will be arranged on the basis of their aggregate marks to determine their interse seniority in the higher cadre to which they are to be promoted.

Thus, if there is any other candidate who may have a higher aggregate marks than all these 4 candidates but requires say 12 grace marks, he will not be considered for award of the grace marks”.

17.Heard both sides.

18.The petitioner appeared in person. The petitioner states that he officiated the concerned IRM cadre post from the year 2000 up to 2006. According to him, after he filed the present writ petition, he was made to vacate the officiating post. He further argued that from 1996, the 2 posts earmarked for Scheduled Caste candidates remain vacant. The petitioner heavily relies on the Office Memorandum dated 04.05.1981 of the Department of Personnel and Training. The relevant Office Memorandum of the Department of Personnel and Training dated 04.05.1981 enclosed at page No.1 of the typed set grants relaxation in the granting of marks to SC/ST candidates. He relies heavily on the following passage from the said Memorandum:

“In case of candidates considered not unfit for promotion, GRACE MARKS should be added to bring them upto the qualifying standards. There will be no limit of grace marks. Grace marks in more than one paper will be permissible”.

He further argued that the letter dated 03.01.1992 of the second respondent enclosed with the counter affidavit also supports his case. He argued that the letter dated 03.01.1992 of the second respondent is not in supersession of the Office Memorandum dated 04.05.1981 of the Department of Personnel and Training and the same is only in the nature of instructions clarifying the Office Memorandum dated 04.05.1981 of the Department of Personnel and Training.

19.The petitioner argued that the respondents have accepted the finding of the Tribunal in O.A.No.1230 of 2001 that the Office Memorandum dated 22.07.1997 of Department of Personnel and Training is not applicable and on the same reasoning the letter dated 20-26/09/1996 of the Department of Posts relating to relaxation in granting marks to SC/ST candidates is also not applicable, since this letter is subsequent to the initiation of selection of process in April 1996 in the letter dated 22.04.1996 calling for applications from the candidates and announcing the schedule of examination and also to the letter dated 30.05.1996 announcing the vacancy position in IPO/IRM cadre. For this proposition, he relies on the following decisions of the Apex Court in Y.V.Rangaiah and others Vs. J.Sreenivasa Rao and others reported in AIR 1983 SC 852 and in P.Ganeshwar Rao Vs. State of Andhra Pradesh reported in AIR 1988 SCC 2068. Hence, according to the petitioner, the letters / Office Memorandums that existed on that day would govern the situation . According to him if both the Office Memorandum dated 04.05.1981 of the Department of Personnel and Training and the letter dated 03.01.1992 of the Department of Posts are applied, he is entitled to grace marks as contemplated therein and he has to be selected to IRM post against Scheduled Caste vacancy.

20.The learned counsel for the respondents 2 to 4 argued that the Office Memorandum dated 04.05.1981 of the Department of Personnel and Training referred to above was superseded by the letter dated 03.01.1992 of the Department of Posts that was enclosed along with the counter affidavit of the respondents 2 to 4 filed in this writ petition. He brings to my notice the relevant passage in paragraph No.6 of the counter affidavit, which is as follows:

“……. the Department of Posts had superseded its earlier order issued in letter No: 6-2/81 SPB II dated 4.5.1981 vide its letter No: 7-14(9) SPB II dated 3.1.1992 wherein it has been stipulated that only such of those SC / ST failed candidates should be awarded grace marks who require least number of marks subject to the condition that they are not considered unfit for promotion . Hence his plea that orders which existed at the time of occurrence of vacancy should be considered also does not survive in view of the issuance of the orders of the Director General, Department of Posts vide letter No: 7-14(9) SPB II dated 3.1.1992 which stipulates grant of least grace marks to the failed SC/ST candidates seeking review and hence there is no merit in his prayer on this account and the writ petition deserves to be rejected.”

21.We have perused the entire materials and more particularly the Office Memorandum dated 04.05.1981 of the Department of Personnel and Training and the letter dated 03.01.1992 of the Director General of Posts. The relevant portion of both those proceedings were also extracted above. There is no doubt that even if the letter dated 03.01.1992 is applied in granting grace marks for Scheduled Caste candidates, the petitioner would be selected. In fact, when we read the letter dated 03.01.1992, the same refers to the Office Memorandum dated 04.05.1981 of the Department of Personnel and Training and it was only issued in terms of the said Office Memorandum dated 04.05.1981 and not in supersession. Even if the letter dated 03.01.1992 of the Director General of Posts is in supersession of the Office Memorandum dated 04.05.1981 of Department of Personnel and Training as contended in paragraph No.6 of the counter affidavit, the letter dated 03.01.1992 is in support of the petitioner, unlike the letter dated 20 26.09.1996 of the Department of Posts. In view of the decisions of the Apex Court referred to above, the letter dated 03.01.1992 of the Director General of Posts that was in operation at the relevant time would govern the situation and the letter dated 20-26.09.1996 of Director General of Posts could not be applied. Further, it is not in dispute that two Scheduled Caste vacancies remain vacant from May 1996 and the petitioner officiated the post for about six years.

22.Taking into account all these facts, we are inclined to quash that portion of the order dated 01.07.2002 in O.A.No.1230 of 2001 directing the respondents to apply the letter dated 20-26.09.1996 of the Director General of Posts for granting grace marks to the petitioner as Scheduled Caste candidate in the IRM 1996 examinations and the respondents are directed to consider the case of the petitioner in the light of the letter dated 03.01.1992 of the Director General of Posts and pass orders within a period of four weeks from the date of receipt of a copy of this order.

23.With the above observations, the writ petition is disposed of. No costs.

TK

To

1.The Registrar
Central Administrative Tribunal
Chennai.

2.Director General
Department of Posts
New Delhi 110 001.

3.Chief Postmaster General
Tamil Nadu Circle,
Chennai 600 002.

4.The Superintendent
RMS “M” Division,
Chennai 600 010