High Court Madhya Pradesh High Court

Shyam Narayan Sharma vs The State Of Madhya Pradesh on 20 July, 2010

Madhya Pradesh High Court
Shyam Narayan Sharma vs The State Of Madhya Pradesh on 20 July, 2010
                         1




  HIGH COURT OF MADAHYA PRADESH : AT JABALPUR
                 W.A.No. 353/07
         Shyam Narayan Sharma & Ors.
                       Vs.
          The State of Madhya Pradesh

_______________________________________________
    Shri K.K.Trivedi, Adv.for appellants.

Shri P.K.Kaurav,Deputy AG for respondents 1 to
                      4.
    Shri S.Paul, Advocate for intervenor.

  Shri Rajendra Tiwari,Sr.Adv.with Shri Udyan
    Tiwari and Shri T.K.Khadka, Counsel for
              respondents 5 to 7.
______________________________________________
                W.P.No.14599/07
               Rajendra Prasad
                      Vs.
            State of Madhya Pradesh
______________________________________________
 Shri R.N.Singh, Sr.Adv.with Shri B.Nigam for
                  petitioner.
    Shri P.K.Kaurav, Deputy AG for State.

                W.P.No.2579/09
             D.S.Kushwaha & Ors.
                      Vs.
           State of Madhya Pradesh
 Shri Rajendra Tiwari, Sr.Adv.with Shri Udyan
  Tiwari and Shri T.K.Khadka, Advocates for
                  petitioner.

       Shri P.K.Kaurav, Dy.AG for State.
   Shri K.K.Trivedi and Shri Sanjay Agarwal,
          Advocates for intervenors.

                        &
                 W.P.No.2934/09
             Santosh Kumar Tripathi
                       Vs.
            State of Madhya Pradesh
      Shri Sujoy Paul, Adv.for petitioner.
     Shri P.K.Kaurav, Deputy AG for State.
_______________________________________________
                                2




     DB:   Hon'ble Mr.Justice Arun          Mishra&
           Hon'ble Mr. Justice S.C.Sinho


           Order passed on :19/20-07-2010


      Whether approved for reporting :Yes.
                          O R D E R

As Per:- ARUN MISHRA,J.

In the instant writ appeal and the writ

petitions, question involved is about the

absorption of District Adult Education

Officers (hereinafter referred to as “DAEOs”)

as Assistant Directors vide Order dated

9.4.1999. Further question involved is

whether they are entitled to be promoted to

the post of Deputy Director in view of the

rules called M.P. Education Service (School

Branch) Recruitment and Promotion Rules, 1982

(hereinafter referred to as the “Rules of

1982”).

2. Writ petition was filed by the appellant

in writ appeal no.353/2007 in which prayer

was made to quash decision dated 9.4.99 to

absorb DAEOs and to assign them seniority as

Assistant Director, Education, final
3

gradation list had also been assailed.

Further prayer was made to direct the

respondents to convene the DPC for promotion

to the post of Assistant Director and Deputy

Director and to consider their names and the

other eligible candidates ignoring DAEOs

absorbed as Assistant Directors. Prayer was

also made to treat the DAEOs as a separate

cadre.

3. Respondents 5,6 and 7 appeared for the

appointment as Project Officers which was

part of Adult Education Scheme in the year

1991 pursuant to the advertisement issued by

MP Public Service Commission. By the time the

examination results were declared the

function of literacy project was wound up and

they were appointed on two years probation as

District Adult Education Officers. The rural

function literacy project/ adult education

scheme was under the control of school

education department except in the State of

M.P. Ultimately, the State Govt. took a

policy decision on 13.07.94 to entrust the

subject of adult education to the
4

school education department. Pursuant

thereto another order was issued on 21.7.94.

4. Original applications no.492/97 and

1409/97 were filed before the State

Administrative Tribunal, Bench at Indore in

which the State Govt. was directed to take a

decision with respect to absorption of

employees of adult education department. The

State Govt. vide Order dated 9.4.99 merged

the Directorate of Adult Education with

Directorate of Public Instructions. The said

order also assigned the seniority to the

Assistant Director/DAEOs, pursuant thereto

gradation list was issued. Common gradation

list was prepared of Assistant Directors and

the Principals, hence the representation

dated 12.04.2002 was filed. Appellants

submitted that post of Assistant Director,

Public Instructions,Deputy Divisional

Superintendent of Education and Principal,

BTI formed one cadre from which the

promotions are to be made to the post of

Deputy Director.

5

5. The amendment was incorporated in the

year 1990 in the Rules of 1982 providing that

if incumbents mentioned at Sr.No.4-A of

Schedule are not available, then incumbents

having six years experience mentioned at

Sr.No.5 A,B and C of the Schedule may be

considered to the promotion for the post of

Deputy Director, Public Instructions if the

persons working on the post at Sr.No.4 of the

schedule are not available. Appellants

contended that order dated 9.4.99 passed by

the State Govt.was contrary to the directions

issued by the State Administrative Tribunal

vide order dated 24.11.98 passed in OA

No.492/97. The DAEOs had never sought such a

relief which has been given by the State

Govt. by its order. Adult education

department should have been declared as a

separate cadre in the school education

department for the purpose of adult education

with adequate provisions for protection of

service conditions and chances of promotion

in the form of an isolated service. There

could not have been any merger and assignment
6

of seniority to DAEOs as Assistant Directors.

Under Rules of 1982, qualification, pay

scale,etc.is governed by rule 5 and schedule

I. Rule 5 prescribes the method of

recruitment through direct recruitment, by

promotion or by transfer of persons from such

cadre/service as specified in column 5 of

schedule II. The posts of Assistant Director,

Public Instructions are filled 100% by

promotion. Absorption was not the

permissible mode. Absorption of DAEOs could

not have been made for various other reasons.

The post of Assistant Director and Principal,

Higher Secondary School is inter changeable.

The juniors to the principals have been

absorbed as Assistant Directors without

following any uniform policy. Certain

incumbents were not promoted to the higher

posts though they were having 5 years’

experience as Assistant Director.Certain

representations were filed pointing out the

grievance, but with no avail. Considering

the qualification required for the post of

Assistant Director unequals have been treated
7

as equals. Initially the DAEOs were having

lesser pay scales as compared to that of

Principals. The final gradation list which

was published was not in accordance with law,

provisional gradation list was not published,

without that final gradation list could not

have been issued.

6. In the return filed by respondents 1 to

3, State of M.P. and its functionaries, it is

contended that pursuant to the decision of

the State Govt. dated 21.7.94 the staff

working in Adult Education Scheme under

Panchayat and Social Welfare Department was

transferred to the School Education

Department along with their posts. Total

number of 868 employees who were serving in

the education scheme were declared surplus by

an Order dated 20th May,1997.After the

decision to absorb these employees in School

Education Department, they were absorbed in

their equivalent posts maintaining their

seniority. Said decision was challenged by

some of the DAEOs before the Tribunal on the

ground that on transfer to the School
8

Education Department, their service career

was likely to be affected adversely, thus,

prayer was made to restrain the Govt. from

transferring their services to the School

Education Department. The Tribunal dismissed

the application vide Order dated 24.11.98.

The decision of the State Govt. was upheld of

revision of pay scale, DAEOs were granted pay

scale of Rs.8,000-Rs.13,500 and were

classified as Class II, Gazetted Officers. On

revision of pay scale, salary of Assistant

Director, Principal, High Secondary School

was also revised to Rs.8,000-Rs.13,500, pay

scales of DAEOs and Assistant Director became

the same with effect from 1.1.96. There were

total 49 posts of DAEOs and 35 persons were

working, thus, only 35 DAEOs were brought to

the School Education Department.

7. Respondents 5 to 7 before the writ Court

also filed their return taking more or less

the similar stand as taken by the State Govt.

8. Writ petitions, WP(S) no. 380/03

(Dhirendra Chaturvedi and another vs. State

of M.P.and others),WP(S) No.1138/03
9

(Dr.R.K.Singh vs. State of M.P. and others)

and writ petition WP(S) No. 1909/03 were

filed by the DAEOs who were absorbed as

Assistant Directors apprehending that their

cases may not be considered for the promotion

to the post of Deputy Director. These writ

petitions were also decided along with WP No.

17767/03 preferred by Shyam Narayan Sharma

and others by a common order dated 15.01.2007

by a single Bench of this Court.

9. The single Bench has upheld the policy

decision taken on 9.4.99 of absorption of

DAEOs as Assistant Directors and granting

them seniority. It has also been held that

claim for formation of different cadre of

Adult Education in the School Education

Department is not acceptable. Separate

gradation list of DAEOs was not necessary to

be prepared. Liberty was given to file

representation in case there is any grievance

with respect to gradation list. The

authorities may proceed to fill up the post

of Assistant Director as per the amendment

made in the rule on 18.5.90.

10

10. Matter does not rest at the order passed

by the single Bench of this Court. Another

writ petition was filed by certain Principals

at Indore Bench of this Court, i.e. WP

No.47/09(s) which was disposed of by single

Bench of this Court vide Order dated 9.1.09.

Prayer was made to direct the State

Government to take a decision on notice of

demand of justice dated 31st December, 2008.

Single Bench of this Court at Indore Bench

directed the final decision to be taken on

legal notice within a period of two weeks by

the Principal Secretary also taking into

consideration the directions issued by the

Division Bench in the instant writ appeal

no.353/07 vide Order dated July 3rd ,2008.

Thereafter decision has been taken by the

Principal Secretary on 28th February, 2009

holding that as per Rules of 1982 as amended

in 1990 only the DAEOs having experience of

one year on the post of Assistant Director

and four years experience on the posts of

entry 5(A),(B),(C) of Schedule IV were

eligible for promotion. In other words the
11

Principal Secretary also came to the

conclusion that such officers who were having

four years experience as against seven posts

mentioned at item no. 5(A),(B),(C) and having

one year experience as Assistant Director are

entitled for promotion as Deputy Director. In

case aforesaid incumbents are not available,

then the incumbents having six years

experience on the posts mentioned at item

5(A),(B),(C) in Schedule IV are entitled for

consideration for promotion as Deputy

Director. Thus, the DAEOs absorbed as

Assistant Directors become disentitled for

promotion as Deputy Director as they do not

possess the experience of four years or six

years on the posts mentioned at

Sr.No.5(A),(B),(C) of Schedule IV. Hence they

have preferred three writ petitions no. WP

14599/07, 2579/09 and 2934/09. It is

submitted by them that the action of the

State Government is contrary to the stand

taken in the writ petition filed by the DAEOs

and is also contrary to the stand taken in

the reply to the interim application filed in
12

the writ appeal in which it was submitted

that DAEOs have been absorbed as Assistant

Directors and they have been accorded

seniority, thus, they are entitled for

consideration for promotion to the post of

Deputy Director.

11. The State Govt.in its return filed in

the aforesaid writ applications has justified

order dated 28.2.2009 passed by the Principal

Secretary, School Education Department.

12. Shri K.K.Trivedi, learned counsel

appearing on behalf of appellants in writ

appeal has submitted that vide Order dated

9.4.99 there was no absorption of DAEOs as

Assistant Director of Public Instructions.

They were simply absorbed as Assistant

Directors and that too in a separate wing of

Directorate of Public Instructions. Thus,

DAEOs could not have been included in the

cadre of Assistant Director, Public

Instructions. They are not entitled for

promotion as Deputy Director. View taken by

the Principal Secretary in the decision dated

28.2.09 is in accordance with the prevailing
13

law. State never intended to absorb DAEOs as

Assistant Directors ,Public Instructions.

Alternatively, he has submitted that the

posts of Assistant Director as mentioned in

Schedule II of Rules of 1982 is to be filled

100% by promotion. The posts of Principal,

Higher Secondary School are to be filled in

25% by direct recruitment and 75% by

promotion. The qualification for the post of

Principal, Higher Secondary School are

mentioned in Schedule II to be degree of post

graduation with a minimum of IInd Division

with B.Ed. or equivalent, and five years

teaching experience in Higher Secondary

School. Comparing the qualifications of DAEOs

their absorption could not have been ordered

on the post of Assistant Director, Public

Instructions. The posts of District Education

Officer, Assistant Divisional Supdt. of

Education and Principal, Higher Secondary

School were inter changeable, whereas DAEOs

used to be appointed under the rules, known

as M.P.Panchayat and Social Welfare Services

(Gazette) Recruitment Rules, 1984. The posts
14

of DAEOs was to be filled in by 40% direct

recruitment and 60% by way of promotion. For

direct recruitment as per Schedule III, the

degree of graduation in Arts, Science or

Commerce from a recognized University or

equivalent thereto was prescribed. The

Leprosy Welfare Officers could also have been

promoted on completion of three years of

service as DAEOs. The substance of the

submission of Shri K.K.Trivedi, learned

counsel appearing for the appellants is that

DAEOs were not comparable with Assistant

Director, Public Instructions in the matter

of educational qualifications, pay scales and

job responsibilities which was higher in the

case of Assistant Director of Public

Instructions. Though the DAEOs were given

pay scale of Rs.8000-Rs.13,500 but in no

event they could have been treated as

equivalent to Assistant Director, Public

Instructions though the said scale was equal

to the post of Assistant Directors.

13. Shri Trivedi has further relied upon

M.P.Public Service Promotion Rules, 2002 to
15

submit that qualification for promotional

post, if not prescribed in the Schedule would

be the qualification of the feeder post.

DAEOs who were not qualified to be appointed

as Principal of Higher Secondary School could

not have been absorbed on the post of

Assistant Director, Public Instructions.

Principals can be promoted as Assistant

Director, Public Instructions and they in

turn can be promoted as Deputy Directors.

Without amending the Rules of 1982 the

absorption of DAEOs could not have been made

by issuing executive instructions. Executive

instructions can supplement the rules not

supplant.

14. Shri Sanjay Agarwal, learned counsel

appearing for intervenors has supported the

arguments of Shri K.K.Trivedi. He has

further submitted that Rules of 1982 provides

the method of recruitment, thus, method of

absorption was not permissible. For making

absorption, it was necessary to amend the

rules. The amended rules on 18.5.90 could

not be said to have contemplated the
16

situation which arose in the year 1999.

Action is violative of the rules. Effort has

been made by the State Govt. by issuing

executive instructions to supplant the rules.

15. Shri Rajendra Tiwari and Shri R.N.Singh

learned Senior Counsel, Shri S.Paul, learned

counsel appearing for petitioners in writ

petitions no.14599/07, 2579/09 and WP 2934/09

and Shri P.K.Kaurav, learned Deputy AG

appearing for State submitted that decision

was taken of merger of adult education

department and school education department on

30th June, 1994. On 10.12.97 certain employees

of adult education scheme were absorbed in

the school education department and were

granted seniority. Later on DAEOs were also

absorbed as Assistant Directors, Public

Instructions and granted seniority vide order

dated 9.4.99. The matter of absorption and

merger is not governed by the rules. It was

open to the State Govt. to frame the policy

in that regard. They have also relied upon

Rule 6(iv) of 1982 Rules which provides that

considering the exigencies of service,
17

Government may with the approval of the

General Administration Department adopt such

methods of recruitment to the service other

than those specified in said sub-rules.

Government has merged the post of DAEOs with

the approval of GAD. Gazette notification

dated 16.6.94 was issued for the said

purpose. DAEOs were in the same pay scales

with effect from 1.1.1996. The post of

Principal was not only the feeder cadre for

the post of Assistant Director. Promotion

could have been made from several other

posts. Apart from that under the Recruitment

Rules of 1984 of Social Welfare Department,

eight posts were inter changeable. What is of

significance is that post of DAEO was inter

changeable with that of Assistant Director in

the Rules of 1984. Before merger the DAEOs

were already working in the Department of

Public Instructions as Assistant Directors.

Thus, they were rightly absorbed as Assistant

Directors, Public Instructions. The feeder

cadre for the post of Assistant Director,

Public Instructions did not require the post
18

graduation to be the essential qualification.

Several channels for promotion were provided.

Even LDCs, Asstt.,etc. could have been

promoted to the post of Assistant Director,

feeder post carries much lesser educational

qualification as compared to that of DAEOs.

In the Rules of 1982 for the post of

Assistant Director, Public Instructions, no

educational qualification has been

prescribed. Thus, it was not possible to

draw the analogy from the educational

qualification possessed by the Principals.

Once there is a merger, source of induction

looses its importance, and seniority has to

be accorded in the merged cadre irrespective

of source of induction. It cannot be said

that the action of merger is bad in law due

to reduction in chances of promotion of the

Principals. There is no vested right in

chances of promotion, they do not constitute

condition of services. There was no question

of treating the post of Assistant Director,

Adult Education ex cadre. There was no

separate wing of adult education department
19

in the school education department. In the

Rules of 1982 amendment was made in Schedule

4, from item 4(A) it is apparent that word

“shall” has been used for the purpose of one

year experience as Assistant Director and

“may” has been used for four years experience

out of the posts mentioned at Sr.No.5(A),(B)

and (C). The amendment is in the nature of

addition. It does not delete the previous

requirement of Assistant Director possessing

five years experience as eligibility for the

post of promotion to the post of Deputy

Director of Public Instructions. In other

words, in case an Assistant Director having

five years experience is available, he can be

promoted as Deputy Director,Public

Instructions. Even if he is not possessing

experience of one of the posts mentioned in

column 2 at Sr.No.5(A),(B) and (C) of the

Schedule 4.

16. Shri P.K.Kaurav, learned Deputy AG

appearing for the State, faced with two

contradictory returns filed by the State,

stands stunned, however, to the best of his
20

ability at command, he has tried to support

the stand taken by the State Govt. in WP

No.17767/03 which was filed by Shyam Narayan

Sharma and others decided by the impugned

order passed by a single Bench of this Court.

He has further submitted that the stand of

the State Govt.beside the return filed in the

said case, is best reflected in para 6 and 7

of the reply to the ad-interim application

filed in WA No.353/07, decision dated

28.2.2009 rendered by the Principal Secretary

was pursuant to the direction issued by the

Indore Bench of this Court. When the matter

was sub-judice before this Court in the form

of writ appeal, it was not appropriate for

the Secretary to decide the matter contrary

to the decision rendered by a single Bench of

this Court in WP No.17767/03. As against

decision no appeal has been preferred by the

State Govt. In the circumstances, it could

not have been said to be a decision rendered

by the State Govt. and it could not be said

to have been declared in the form of policy

decision by the State Govt. It was
21

simpliciter a decision taken on

representation by acting as Principal

Secretary in his personal capacity, it runs

contrary to the rules and the decision taken

by the State Govt.for merger and also the

decision of single Bench of this Court. He

has submitted that the State Govt.has taken a

conscious decision to absorb all the

employees of adult education scheme in the

school education department of the State of

M.P. Earlier in the year 1997 when order was

passed with respect to large number of other

employees as the case was pending before the

Tribunal, the orders of absorption were not

passed with respect to DAEOs. Thereafter

decision has been taken in the year 1999 to

absorb them also and to grant them seniority

as has been done in the case of other

employees. There is no illegality in the

order dated 9.4.99, thus, no case for

interference is made out in the order passed

by the single Bench of this Court.

17. The main question for consideration is

whether the merger of DAEOs in the cadre of
22

Assistant Director, Public Instructions and

grant of seniority to them can be said to be

in accordance with law.

18. It is not in dispute that there used to

exist adult education department which was

under Panchayat and Social Welfare Department

of State of M.P. The incumbents who have been

absorbed as DAEOs were appointed in the year

1991 after they were duly selected by the

Public Service Commission. In the year 1994

on 16.6.94 while issuing gazette

notification, the work of adult education was

assigned under business allocation rules to

school education department. As a sequel to

the aforesaid decision, entire work of adult

education was assigned to the school

education department vide communication dated

30th June,94, with effect from 1st July,1994

along with budget, assets, staff sanctioned

under the project from time to time except

the project officers and accountants of the

districts, list of which was enclosed along

with letter dated 21.7.94. On 28.5.97 an

order was passed by the Govt. of M.P., School
23

Education Department as surplus incumbents

came from the adult education scheme which

used to be run by the Social Welfare

Department. Order dated 10th December, 1997

was passed for absorbing the aforesaid

surplus staff of the adult education scheme

in the school education department. The due

seniority was accorded pursuant to the

absorption. However, three Assistant

Directors out of the adult education scheme

preferred not to be absorbed as such they

were kept outside the absorption. The cases

of DAEOs were not considered at the relevant

time for absorption as matter was sub-judice

in the Tribunal. The Tribunal has passed an

Order in OA No.492/97 on 24.11.98. The

Tribunal declined to make interference on the

ground that matter was under consideration

with the State Govt. as Adult Education

Directorate was functioning in the State. The

Tribunal suggested the entire staff and

officers of the Adult Education Scheme could

be declared as separate cadre under the

School Education Department for a specific
24

scheme with adequate provisions for

protection of service conditions and chances

of promotion in the form of an isolated

service; the incumbents of the post of DAEOs

could be allowed to be borne on the seniority

list of Social Welfare Department as usual

till the present vacant posts of Dy.Director,

Panchayat and Social Welfare are filled. It

is pertinent to mention here that no

mandatory directions were issued by the

Tribunal, only the aforesaid observations

were made to be considered by the State Govt.

Petition was disallowed with the aforesaid

observations. Thereafter State Govt. has

passed considered decision dated 9th

April,1999. Order dated 9th April,1999 makes a

mention to the earlier order of absorption

and grant of seniority to other employees

which was passed on 10th December, 1997 and

the decision rendered by the State

Administrative Tribunal in aforesaid OA

No.492/97 decided on 24.11.98. As adult

education scheme has been handed over to the

school education department, other employees
25

had been absorbed and given the seniority and

same is now part of the Office of

Commissioner, Public Instructions. As

Directorate of Adult Education has been

merged with Directorate of Public

Instructions, decision was taken to treat

Adult Education Officers as Assistant

Directors and to grant them seniority so that

they are able to obtain the chances of

promotion also. The substance of the order

appears to be of absorption as also apparent

from Order dated 9th August,2007, they were

treated to have been absorbed along with

Assistant Directors of Department of Public

Instructions.

19. The salary of DAEOs was somewhat less by

at least Rs.50/- for few years as compared to

that of Assistant Directors, Public

Instructions. However, salary of the

Principal, Assistant Director, Public

Instructions, and that of DAEOs working under

Adult Education Scheme was brought at par

under the revision of pay rules with effect

from 1.1.96 to the pay scale of Rs.8,000-
26

Rs.13,500. The post of Assistant Director,

Public Instructions under the Rules of 1982

could have been filled by way of promotion

from the post of Assistant Divisional

Supdt.of Education, District Education

Officer, Principal Higher Secondary School,

Principal Pre-Primary Training Institute,

Supdt. Jeewaji Observatory, etc. The Lower

Division Teacher is promoted to the post of

UDT, further promotion is to the post of

Lecturer,and Lecturer is promoted as

Principal, Higher Secondary School and

Principal, Higher Secondary School is

promoted as Assistant Director, Public

Instructions. For the post of Lower Division

Teacher, the prescribed qualification, at the

relevant time was higher secondary. There

was yet another channel of promotion to the

post of Assistant Director from Supdt.cadre.

The basic post in the channel was that of LDC

who used to be promoted as UDC, UDC used to

be promoted as Asstt.Supdt. Further promotion

was to the post of Supdt., Directorate of

Public Instructions, and then to Asstt.
27

Director. The post of LDC carries the

qualification of typing pass and higher

secondary. The recruitment to the post of LDT

was governed by MP Education Department Non-

Collegiate Class III Non-Ministerial

Recruitment Rules, 1973 whereas recruitment

to the post of LDC and other ministerial

staff was governed by MP Education Department

Non Collegiate Class-III Ministerial

Rules,1973. There used to be yet another

cadre of Assistant Director, Physical

Education with which we are not concerned .

The promotion channel was Physical Training

Instructor, for the said post the

qualification of Graduate degree in Physical

Education was provided. The first promotion

was as Lecturer and then Divisional Games &

Sports Inspector. Further promotion was to

the post of Principal, College of Physical

Education, and then as Assistant Director,

Physical Education, and these Asstt.

Directors of Physical Education constituted

the cadre for promotion to the post of Deputy

Director, Public Instructions. No doubt
28

about it that for the post of Principal, post

graduation with B.Ed.was necessary whereas

for the post of DAEOs, graduation was the

requisite qualification. But considering the

qualifications prescribed for the other

feeder cadre post which formed channel of

promotion to the post of Assistant

Director.It could not be said that the

qualification possessed by DAEOs was less so

that they could not have been absorbed as

against the post of Assistant Directors,

Public Instructions vide Order dated

9.4.1999.

20. In case of such merger of cadre,

obviously it has to be the matter of the

policy as laid down by the Apex Court in

Union of India and others vs. S.L.Dutta and

others 1991 (1) SCC 505. The Apex Court has

laid down that the executive power of the

Union of India when it is not trammeled by

any statute or rule is wide, and pursuant to

its power it can make executive policy.

Rule 6(iv) of the Rules of 1982 reads thus

:-

29

“6.Method of recruitment :(iv)
Notwithstanding anything contained in
sub-rule (i) if in the opinion of the
Government the exigencies of the
service so require, the Government may
with the approval of the General
Administration Department adopt such
methods of recruitment to the Service
other than those specified the said
sub-rules as it may, by order issued
in the behalf prescribe.”

Acting under the aforesaid rule, it was

open to the State Govt. with the approval of

General Administration Department to adopt

such method of recruitment to the service

other than those specified by the said sub

rule (iv) of rule 6. Rule 6 provided the

method of; (1) direct recruitment by promotion

of members of the M.P.Education Service from a

lower post/cadre as specified in column (2)

schedule IV to a higher post/cadre (2) by

transfer of persons from such cadre/service as

may be specified in Column (5) of Schedule II.

The approval of GAD was granted for merger of

adult education department to the school

education department vide notification dated

16th June,1994, pursuant thereto the employees

were absorbed and seniority was granted to

them on 10th December, 1997, later on on 9th
30

April,1999 the absorption of DAEOs was made as

Assistant Director. It was submitted by Shri

Trivedi and Shri Agrawal that absorption could

not be said to be in terms of Rule 6(iv) of

the Rules of 1982. In our opinion, conceptual

permission was granted by the GAD for taking

over the entire work of adult education by

school education and that would include in

itself the assets, liabilities and taking over

of employees.

21. Even if the aforesaid Rule 6(iv) of Rules

of 1982 is ignored, it was open to the State

Govt. to take policy decision independently

for absorption/merger of such employees of

Adult Education Scheme which had been handed

over to the School Education Department in the

year 1994. Large number of such employees who

were surplus in school education department

were absorbed and granted seniority in their

respective cadre vide order dated 10th

December, 1997. Similar treatment was

accorded to the DAEOs by adjusting them on the

post of Assistant Director, Public

Instructions along with other Assistant
31

Directors of the Department of Public

Instructions.

22. A Division Bench of this Court in Vijay

Kumar Mishra vs. Sanjay Rusia and others 2004

(3) MPLJ 489 has dealt with the concept of

merger and has laid down that merger carries a

different facet. It could not have been

envisaged in the rules. Division Bench has

made the following observations :-

“20A :- Mr. Shrivastava has referred
us to the rules of 1969 to show that
the appointment are to be made to the
Public Works Department by many a way
namely appointment, promotion,
transfer and deputation. The learned
senior counsel has submitted that the
concept of merger is not in
existence. The concept of merger is
a different facet. It could not have
been envisaged in the rules which had
came into existence in 1969. It is
not a case where two employees are
appointed in the same department, one
through the mode provided in the
rules, one in a different way. It is
a case when a situation of merger has
taken place and, therefore, the
authority is required to take a
policy decision for the purpose of
determination of seniority.”

23. In S.P.Shivprasad Pipal vs. Union of India

and others (1998) 4 SCC 598 the Apex Court has

laid down that merger is essentially a policy

decision. In P.U.Joshi and others vs.
32

Accountant General and Ors. (2003) 2 SCC 632

it has been laid down that questions relating

to the constitution, pattern, nomenclature of

posts, cadres, categories, their

creation/abolition, prescription of

qualifications and other conditions of service

including avenues of promotions and criteria

to be fulfilled for such promotions pertain to

the field of Policy and within the exclusive

discretion and jurisdiction of the State. It

is open to the State Govt. by appropriate

rules to amalgamate departments or bifurcate

departments into more and constitute different

categories of posts or cadres by undertaking

further classification, bifurcation or

amalgamation as well as reconstitute and

restructure the pattern and cadres/categories

of service.

The Apex Court in S.I.Rooplal and Anr.vs.

Lt. Governor Through Chief Secretary, Delhi

and Ors. AIR 2000 SC 594 held that equivalency

of two posts are not to be judged by sole fact

of equal pay. While determining the equation

of two posts many factors other than “Pay”
33

will have to be taken into consideration, like

the nature of duties, responsibilities,

minimum qualification etc. The concept of

equivalence of posts was considered by the

Apex Court. There are many factors which are

required to be considered such as (i) the

nature and duties of a post, (ii) the

responsibilities and powers exercised by the

officer holding a post; the extent of

territorial or other charge held or

responsibilities discharged;(iii) the minimum

qualifications, if any, prescribed for

recruitment to the post; and (iv) the salary

of the post. If the earlier three criteria

mentioned above are fulfilled then the fact

that the salaries of the two posts are

different, would not in any way make the post

“not equivalent”. The Apex Court S.I.Rooplal

and Anr.vs. Lt. Governor Through Chief

Secretary, Delhi and Ors.(supra) has held thus

:-

“17. Equivalency of two posts is not
judged by the sole fact of equal pay.

While determining the equation of two
posts many factors other than `Pay’ will
have to be taken into consideration,
34

like the nature of duties,
responsibilities,minimum qualification
etc. It is so held by this Court as far
back as in the year 1968 in the case of
Union of India and Anr. v. P.K. Roy and
Ors,AIR
1968 SC 850, (1970) I LLJ 633
SC, [1968] 2 SCR 186. In the said
judgment, this Court accepted the
factors laid down by the Committee of
Chief Secretaries which was constituted
for settling the disputes regarding
equation of posts arising out of the
States Reorganisation Act, 1956. These
four factors are : (i) the nature and
duties of a post, (ii) the
responsibilities and powers exercised by
the officer holding a post; the extent
Of territorial or other charge held or
responsibilities discharged; (iii) the
minimum qualifications, if any,
prescribed for recruitment to the post;
and (iv) the salary of the post. It is
seen that the salary of a post for the
purpose of finding out the equivalency
of posts is the last of the criterion.
If the earlier three criteria mentioned
above are fulfilled then the fact that
the salaries of the two posts are
different, would not in any way make the
post `not equivalent’. In the instant
case, it is not the case of the
respondents that the first three
criteria mentioned hereinabove are in
any manner different between the two
posts concerned. Therefore, it should be
held that the view taken by the tribunal
in the impugned order that the two
posts of Sub-Inspector in the BSF and
the Sub-Inspector(Executive) in Delhi
Police are not equivalent merely on the
ground that the two posts did not carry
the same pay-scale, is necessarily to be
rejected. We are further supported in
this view of ours by another judgment of
this Court in the case of Vice-

Chancellor, L.N. Mithila University v.
Dayanand Jha.AIR 1986 SC 1200, [1986] 3
35

SCC 7 wherein at para 8 of the judgment,
this Court held:

“Learned counsel for the respondent
is therefore right in contending that
equivalency of the pay scale is not the
Only factor in judging whether the post
of Principal and that of Reader are
equivalent posts. We are inclined to
agree with him that the real criterion
to adopt is whether they could be
regarded of equal status and
responsibility. The true criterion for
equivalence is the status and the nature
and responsibility of the duties
attached to the two posts.”

24. Considering the exposition of the law made

by the Apex Court in the aforesaid decisions

and the factual matrix of the case narrated

above, it is apparent that the post of DAEO

was inter changeable with that of Assistant

Director. The post of Assistant Director

existed in Adult Education Scheme run by

Social Welfare Department. Responsibilities of

the post of Assistant Director, Adult

Education Department and that of Public

Instructions were more or less same. Though

there used to be slight difference of the pay

scale, pay scale of Principal and DAEOs was

less by approximately Rs.50/-, but later on it

was brought at par with effect from 1.1.96 and

pay scale of the aforesaid posts became same
36

i.e. Rs.8,000-Rs.13,500. When we come to the

educational qualification also, promotion to

the post of Assistant Director Public

Instructions, was from aforesaid different

cadres. Even Lower Division Teacher could

have been promoted ultimately to the post of

Assistant Director, Public Instructions as

well as LDC possessing the minimum

qualification of higher secondary and typing.

The qualification possessed by Principals was

no doubt a little higher,but here the question

was of absorption to the post of Asstt.

Director, Public Instructions. For the post of

Assistant Director, Public Instructions no

educational qualification as such was provided

in the Rules. Only channel of promotion is

provided under the rules from different

cadres. Thus, the absorption of DAEOs who were

holding the qualification of graduation and

were sufficiently experienced could not be

said to be impermissible considering the

fact that for the post of Asstt. Director,

Public Instructions no minimum qualification

was prescribed. The posts being
37

supervisory post it was considered appropriate

to absorb them as Assistant Director, Public

Instructions instead of the post of Principal

which also carry equal pay. The post of DAEOs

and Assistant Director in department of Adult

Education were inter changeable Considering

the nature of work and duties rendered,

absorption of DAEOs as Assistant Director,

Public Instructions could not have been

faulted or termed as arbitrary or irrational.

25. Coming to the submission raised by Shri

K.K.Trivedi that as per Order dated 9.4.99

there was no adjustment/absorption as against

the post of Assistant Director, Public

Instructions. Reading of the entire order

makes it clear that there was

adjustment/absorption of these incumbents with

the other posts of Assistant Director existing

in the school education department which also

included the posts of Assistant Director,

Public Instructions. It has been mentioned as

a fact that Adult Education Scheme is now part

of School Education Department and Adult

Education Directorate is part of School
38

Education Directorate. It was not intended to

create a separate wing of adult education in

the School Education Department as apparent

from the earlier orders dated 10th December,

1997, 16.6.94, 30.6.94 and 21.7.94. Thus, we

have no hesitation to reject the aforesaid

submission raised by Shri Trivedi.

26. Shri Trivedi has also submitted that

considering the M.P. Public Service Promotion

Rules, 2002, if the qualification for the

promotional post is not prescribed under the

Schedule, it would be the qualification of the

feeder post. Thus, he has submitted that

qualification for the post of Principal has to

be taken as minimum qualification for the post

of Asstt. Director, Public Instructions as

already discussed by us the post of Principal

was not only the feeder post, there were

several other feeder posts such as that of

Superintendent, Directorate of Public

Instructions which was the ultimate

promotional post of LDC, Principal, Higher

Secondary School itself used to be promoted

from the post of Lower Division Teacher and
39

another feeder cadre was Principal, College of

Physical Education which was the promotional

post of Physical Training Instructor having

qualification of graduation. Thus, submission

of Shri Trivedi based upon aforesaid rules so

as to contend that DAEOs were not duly

qualified to be adjusted as Assistant

Directors in the School Education Department

cannot be accepted.

27. Coming to the question of promotion to

the post of Deputy Director. The

qualification/experience required for the

purpose of promotion to the post of Deputy

Director, Public Instructions is provided in

Rules of 1982. The Schedule 4 of the said

Rules has been framed under rule 6 containing

the requisite eligibility for the purpose of

promotion to the various posts. Before

18.5.90, Assistant Director having experience

of five years could have been promoted as

Deputy Director, Public Instructions. It

appears that as sufficient numbers of

Assistant Directors having five years

experience were not available as such by way
40

of amendment certain provision relaxing the

aforesaid qualification of five years

experience as Assistant Director was added as

under :-

Recruitment Rules, 1982 Amended Rules 18.5.1990
SN Name of the Name of Experi Schedule No.4
post from the post ence
which on which for
promotions is promotions the
to be made is to be post
made
1 2 3 4
4 A Asstt.Director Dy 5 Under the heading “A-

(1)   of       Public  Director       years        Administration", in column (4)
      Instruction/As   of   Public                 against serial No.4 the following
      stt. Director    Instructio                  provision, shall be added, namely
      of       Public  n                           -
      Instruction
      (Physical)                                   "out of which at least one year
      Education                                    experience shall be on the posts
                                                   mentioned in column (2) and the

remaining four years of experience
(2) Dy.Divisional Divisional may be on the post mentioned in
Superintendent Superintend column (2) of Serial No.5(A), (B)
of Education ent of and (C) viz. Asstt.Divisional
Education Superintendent of Education,
District Education Officer,
(3) Principal Science Principal Higher Secondary School,
Basic Training Consultant Principal Preprimary Training
Institute in Institute, Superintendent Jiwaji
Directorate Observatory, Principal Higher
Sanskrit Vidyalaya, Principal
College of Physical Education on
the 1st day of January of that
year in which the promotion is to
be made.

After serial No.4 and entries
relating thereto, the following
serial No. and entries shall be
inserted, namely –

                                                    (1)     (2)             (3)      (4)
                                                    4-A     in case the     Dy.D     6
                                                            required        irec     y
                                                            number     of   tor      e
                                                            candidates      of       a
                                                            in the cadre    Publ     r
                                                            of     Asstt.   ic       s
                                                            Director        Inst
                                                            mentioned at    ruct
                                                            A in column     ion
                                                            (2)   against
                                                            Sr.No.4    is
                                                            not
                                                            available,
                                                            candidates
                                                            on the posts
                                                            mentioned in
                                                            column    (2)
                                                            of
                                                            Sr.no.5(A),(
                                                            B) and (C)
                                                            shall      be
                                                            considered
                                                            for
                                                            promotion to
                                                            the post of
                                                            Dy.Director
                                                            of     Public
                                                            Instruction.
                                       41




It is apparent from the amendment which

was brought about that it was not a case of

substitution of provision but the addition.

The basic requirement of five years experience

was not substituted, but it was added that out

of five years experience, at least one year

experience “shall be” on the post mentioned in

Column 2 and four year experience “may be” on

the post mentioned in Column 2 of

Sr.No.5(A),(B),(C) shall be considered for

promotion to the post of Deputy Director,

Public Instructions. It was also provided by

making entry after Sr.No.4 as 4-A that in case

the incumbents mentioned in item 4 at A in

Column 2 are not available, candidates on the

posts mentioned in Column (2) of

Sr.No.5(A),(B),(C) having six years experience

on the post shall be considered for promotion

to the post of Dy.Director of Public

Instruction. Thus, it is apparent from

Schedule 4 Sr.No.4 that in case Asstt.

Director having five years experience is

available, he is entitled to be considered for
42

promotion to the post of Deputy Director,

Public Instructions. He need not possess the

experience of four years on the posts as

mentioned in Column 2 of Sr.No.5(A),(B),(C).

It was added that incumbents having at least

one year experience on the post mentioned in

Column (2) and the remaining four year

experience may be on the post in Column 2 of

Sr.No.5(A),(B),(C)i.e. Asstt. Divisional

Supdt. of Education,District Education

Officer, Principal Higher Secondary School,

Principal Pre-primary Training Institute,

Supdt.Jiwaji Observatory, Principal Higher

Sanskrit Vidyalaya, Principal College of

Physical Education on the 1st January of that

year in which the promotion is to be made. The

use of word “shall” and “may” is also

significant. Shri G.P. Singh in his

interpretation of Statutes 12th Edition has

mentioned that the use of word “may” at one

place and “shall” at another place in the same

section may strengthen the inference that

these words have been used in their primary

sense and that “shall” should be construed as
43

mandatory. When the expressions “shall” and

“may” are defined in the Act, the explanations

have to be given the meaning as defined. The

experience of four years is qualified with

word “may be” on the post specified in Column

2. It is not a mandatory requirement. The

Principal Secretary while passing order dated

28.2.2009 has failed to consider the aforesaid

aspect. The use of word “shall” is prima facie

mandatory. Sometimes it would mean as “may”

also as laid down by the Apex Court in State

of U.P. vs. Babu Ram Upadhyay AIR 1961 SC 751.

The effect of the word “may” has also been

considered by the Apex Court to same effect in

The Chairman,Canara Bank, Bangalore vs.

M.S.Jasra and others AIR 1992 SC 1341. In

Mahaluxmi Rice Mills and Others vs. State of

U.P. and others (1998) 6 SCC 590 the Apex

Court has considered thus :-

“9. It is significant to note that the
word used for the seller to realize
market fee from his purchaser is “may”
while the word used for the seller to
pay the market fee to the Committee is
“shall”. Employment of the said two
monosyllables of great jurisprudential
import in the same clause dealing with
two rights regarding the same burden
44

must have two different imports. The
legislative intendment can easily be
discerned from the frame of the sub-
clause that what is conferred on the
seller is only an option to collect
market fee from his purchaser, but the
seller has no such option and it is
imperative for him to remit the fee to
the Committee. In other words, the
Market Committee is entitled to
collect market fee from the seller
irrespective of whether the seller has
realized it from the purchaser or
not.”

Considering the concept of contemporanea

expositio it is well established that

exposition by contemporary authority is of

significance in Shiba Shankar Mohapatra and

Ors. vs. State of Orissa and Ors.JT 2009 (14)

SC 298, the Apex Court has observed thus :-

“8. The question of application of the
doctrine of contemporanea expositio
has been considered by this Court
taking into account the factual matrix
of the case. In K.P.Varghese vs.
Income Tax Officer,Ernakulam and Anr.
AIR
1981 SC 1922, this Court applied
the rule of contemporanea expositio as
the Court found it a well established
rule of interpretation of a statute by
reference to the exposition it has
received from contemporary authority.
However, the Court added the words of
caution that such a rule must give way
where the language of the statute is
plain and unambiguous.

Similarly, in Collector of Central
Excise, Bombay-I and Anr. vs. Parle
Export (P) Ltd. AIR
1989 SC 644, this
Court observed that the words used in
45

the provision should be understood in
the same way in which they have been
understood in ordinary parlance in the
area in which the law is in force or
by the people who ordinarily deal with
them. In Indian Metals and Ferro
Alloys Ltd.Cuttack vs. The Collector
of Central Excise, Bhubaneshwar AIR

1991 SC 1028, the Court has applied
the same rule of interpretation by
holding that contemporanea exposition
by the administrative authority is a
very useful and relevant guide to the
interpretation of the expression used
in a statutory instrument.”

28. It is clear that the amendment cannot be

interpreted what has been interpreted in the

manner made by the Principal Secretary in its

order dated 28.2.2009.

29. We are compelled to observe in the last,

but not the least that the State Govt. has

filed the return in different petitions each

time opposing the petitions. Earlier when the

petition was filed by the appellants they had

filed their return opposing it and supporting

the case of respondents DAEOs, and in writ

appeal when reply to ad-interim writ was filed

they have taken the stand in para 6 and 7

opposing the case set up by the

appellants/principals and as usual with them
46

as it has become their normal practice to

oppose whatever prayer is made dehors of the

actual position of law, they have filed the

return opposing it when three aforesaid writ

petitions were filed by DAEOs not considering

what was their stand in the previous writ

petition filed by Principals as well as in the

reply to the ad-interim writ filed in course

of the writ appeal. No doubt about it that

they were to support the order passed by the

Principal Secretary on 28.2.09, but that would

not mean that whatever stand they want to

take, they can take on the same set of rules

and on same facts at different points of time.

The State ought to have been careful in taking

the appropriate consistent stand. However, we

leave the matter at that as nothing has turned

on the stand taken by the State Govt.in its

returns, we have not based our decision on the

stand taken by the State Govt.but we have

interpreted the rules and orders in accordance

with law while rendering the decision.

30. Resultantly, we find the order passed by

the Single Bench to be unassailable. Writ
47

appeal is found to be devoid of merits, same

is hereby dismissed. As a consequence to the

aforesaid discussion, order dated 28.2.09

cannot be allowed to stand,same is hereby

quashed. The writ petitions are allowed.

However, we leave the parties to bear their

own costs as incurred of the appeal/writ

petitions.

      (Arun Mishra)                        (S.C.Sinho)
          Judge.                              Judge.




Jk.