High Court Madras High Court

K.C.A.D.Gnanagiri vs The State Of Tamil Nadu on 6 October, 2004

Madras High Court
K.C.A.D.Gnanagiri vs The State Of Tamil Nadu on 6 October, 2004
       

  

  

 
 
 IN THE HIGH COURT OF JUDICATURE AT MADRAS

DATED:06/10/2004

CORAM

THE HONOURABLE MR. JUSTICE P.K. MISRA
AND
THE HONOURABLE MRS. JUSTICE PRABHA SRIDEVAN

WRIT PETITION NO.8850 OF 1999


1.  K.C.A.D.Gnanagiri
2.  T.L. Veerakumar
3.  S. Dhanapalan
4.  K. Chidambaram
5.  N. Nandagopalan
6.  A. Chakkaravarthi
7.  G. Rajan Babu
8.  M. Pattaiyan
9.  Bellie Bojan
10. R. Parimanam
11. M.V. Ramachandran
12. Mohamed Sirajudeen Meera            ..  Petitioners

-Vs-

1. The State of Tamil Nadu,
   rep. by the Secretary to Govt.,
   Home Department,
   Fort St. George,
   Chennai 600 009.

2. The Registrar,
   Tamil Nadu State Administrative Tribunal,
   Chennai 600 010.

3. V.P. Rathinasenan
   Prosecutor for Disciplinary Proceedings
   Office of the Deputy Superintendent
      of Police,
   Vigilance and Anti Corruption
   Vellore

4. M.N. Balasubramanian,
   Legal Adviser,
   Office of the Drug Controller,
   D.M.S. Compound, Madras.

5. Abdul Aziz,
   Assistant Public Prosecutor Gr.I,
   Addl. Chief Metropolitan
     Magistrate Court, Egmore,
   Chennai 600 008.

6. Nandakumar,
   Assistant Public Prosecutor Gr.I,
   XII Metropolitan Magistrate Court,
   Kelleys, Madras.

7. S. Venkatraman
   Assistant Public Prosecutor,
   XI Metropolitan Magistrate Court,
   Saidapet, Chennai 600 015.

8. D. Amalathithan,
   Legal Adviser to
   Director of Agriculture, Ezhilagam,
   Chennai.                     ..  Respondents

        Petition filed under Article 226 of the Constitution of India for
the issuance of Writ of Certiorarified Mandamus as stated therein.


For Petitioners        :  Mr.N. Anand Venkatesh

For Respondent-1       :  Mr.S.V. Duraisolaimalai
                           Govt. Advocate
Respondents 3-4 :  Mr. Vijayakumar

Respondent-7    :  Mr.D. Shanmugham

:O R D E R

(The order of the court was made by P.K. MISRA, J)

Heard the learned counsels appearing for the parties.

2. The facts giving rise to the present writ petition are as follows :-

Prior to 17.11.1984, the Assistant Public Prosecutors in the State
were functioning in two separate units. The post of Assistant Public
Prosecutors in mofussil were governed by the Special Rules in Class XLIX of
the Tamil Nadu General Service, whereas the Assistant Public Prosecutors in
Madras City were governed by Class XXXIV of the Tamil Nadu Government Service.
The Government decided that both the Units should be integrated and
accordingly orders were issued in G.O.Ms. No,.2603 Home dated 17.11.1984
integrating the Assistant Public Prosecutors in Madras City and in Mofussil as
one unit and framed common Special Rules in Class XLIX. In the aforesaid
G.O., the seniority was fixed with reference to the date of appointment in the
Category of Assistant Public Prosecutors Gr.II and accordingly the Government
by letter No.15560A/Courts VI/ 86-6 dated 4.8.1986 a Provisional Seniority
List of Gr.I and Gr.II Assistant Public Prosecutors was published. At that
stage, the present respondents 3 & 4 challenged the above Provisional
Seniority List in W.P.No.8394 of 1988. such writ petition was transferred to
the Tribunal and renumbered as T.A.No.326 of 199 4. Similarly, W.P.No.3552 of
1985 was filed challenging such seniority list, which was subsequently
transferred and renumbered as T.A.No.32 5 of 1994.

3. The Tribunal on consideration of the relevant facts and
circumstances, disposed of both the applications with the following directions
:-

32. With the above observations, T.A.325/94 and T.A.326/94 are
ordered as follows :-

The respondents are directed to prepare and publish the seniority list
of All Assistant Public Prosecutors Grade-I and II for the State of Tamil
Nadu, taking into account the following directions:-

(i) The Assistant Public Prosecutor Grade-I (Metro) appointed before
the issuance of G.O.Ms.No.2603, Home, dated 17.11.84 shall be placed higher in
seniority than Assistant Public Prosecutor-I in the Mofussil.

(ii) Assistant Public Prosecutor Grade-II (Metro) appointed before the
issuance of G.O.Ms.No.2603, Home, dated 17.11.84 shall be placed below
Assistant Public Prosecutor-I in the Mofussil in seniority.

(iii) Assistant Public Prosecutor Grade-II (Metro) appointed before
the issuance of G.O.Ms.No.2603, Home, dated 17.11.84 shall be placed above
Assistant Public Prosecutor-II in the Mofusill in seniority.

(iv) The seniority of Assistant Public Prosecutor Grade-I and
Assistant Public Prosecutor Grade-I appointed after the issuance of G.O.
Ms.No.2603, Home, dated 17.11.84 shall be in accordance with the dates of
their regular appointment in their respective posts. Time 4 months.

4. On the basis of the aforesaid directions of the Tribunal,
the Government subsequently prepared a seniority list of Assistant Public
Prosecutor Grade-I and Assistant Public Prosecutor Grade-II.

5. The grievance of the present petitioners is that though
such petitioners were beneficiaries of G.O.MS.No.2603 dated 17.11.1984, they
had not been impleaded as parties in the litigations before the Tribunal and
by virtue of the subsequent order passed by the Government, their seniority in
the Graduation List has been adversely affected. It is their contention that
since they were necessary parties and had not been impleaded, the Transferred
Applications should have been rejected by the Tribunal. It is further
contended that since the Government had decided to merge two units under
G.O.Ms.No.2603 dated 17.11.1984, there was no necessity nor any justification
for the Tribunal to give preference to the Assistant Public Prosecutors
appointed in the Metro.

6. The Tribunal has traced in detail the history relating to
the two Units and has rightly observed that the experience at the bar required
for appointment as Assistant Public Prosecutor in the Mofussil was lower than
the experience required for appointment as Assistant Public Prosecutor in the
city of Madras. The Tribunal also referred to the fact that before
unification, the scale of pay payable to the Assistant Public Prosecutor in
the city of Madras was higher as compared to the scale of pay payable to the
Assistant Public Prosecutor in the Mofussil. Keeping in view these two
important aspects, the Tribunal came to the conclusion that while unifying the
two units, the seniority should not have been fixed on the basis of
appointment alone and the Assistant Public Prosecutors in Metro should have
been given weightage or preference.

7. From the unchallenged materials, it is apparent that for
the post of the Assistant Public Prosecutor Grade-I in Metro, one was required
to have experience as an Advocate for a period of 10 years, whereas for the
Assistant Public Prosecutor Grade-I in Mofussil, the requisite experience was
5 years experience and similarly for the post of the Assistant Public
Prosecutor Grade-II in Metro, the experience required was 5 years, whereas for
such Assistant Public Prosecutor Grade-II in Mofussil, experience required was
two years. The Tribunal rightly came to the conclusion that when both the
categories were integrated, the aforesaid significant factor should not have
been lost sight of. Keeping in view the aforesaid aspect and also the fact
that the Assistant Public Prosecutors in Chennai were receiving higher salary,
the directions, which have already been extracted were issued by the Tribunal
with enough justification.

8. The contention of the learned counsel for the petitioners
that the petitioners should have been impleaded as parties in the litigations
before the Tribunal even though attractive on the face of it, is not
acceptable. Essentially, the policy of the Government in unifying the two
units without giving proper attention to the principle relating to weightage
or seniority was the question before the Tribunal. The State Government which
had issued the G.O. was made as a respondent. The policy of the State
Government was found defective, and therefore, a direction was given for
rectifying such defects in the manner indicated by the Tribunal. In such
peculiar circumstances, the order of the Tribunal cannot be said to be illegal
merely on account of the fact that the present petitioners were not
specifically impleaded.

9. Learned counsel for the petitioner has also contended that
the G.O.Ms.No.2603 dated 17.11.1984 having not been specifically challenged,
the Tribunal should not have passed an order virtually modifying the G.O..
Even though there was no specific prayer for quashing the G.O., or modifying
the G.O., the anomalous situation created by the G.O., was the main subject
matter before the Tribunal and the order of the Tribunal cannot be said to be
illegal or arbitrary, merely on the basis of such technical submission,
particularly when the order passed by the Tribunal appears to be very fair and
reasonable, keeping in view the background and the historical perspective.

10. Learned counsel for the petitioners has further contended
that the order of the Tribunal should have been brought to the knowledge of
all the persons and after giving them opportunity, the seniority list should
have been prepared, more particularly when the previous provisional list has
been circulated. This grievance of the petitioners can be mitigated by giving
opportunity to the petitioners or any other persons affected by the subsequent
seniority list to make suitable representation and if any such representation
is made, the same should be considered keeping in view the guidelines
indicated in the directions given by the Tribunal.

11. As a result, while upholding the decision of the
Tribunal, we make it clear that it would be open to the petitioners or any
other aggrieved persons to make representation regarding the seniority as
published in Annexure-I to G.O.Ms.No.615 Home dated 26.5.1998 and in case such
representation would be received by the authorities, such representation may
be considered in the light of the directions given by the Tribunal as
contained in paragraph 32 of the order.

12. Subject to the aforesaid observation, the writ petition
is dismissed. No costs.

Index : Yes

Internet: Yes

dpk

To

1. The State of Tamil Nadu,
rep. by the Secretary to Govt.,
Home Department,
Fort St. George,
Chennai 600 009.

2. The Registrar,
Tamil Nadu State Administrative Tribunal,
Chennai 600 010.