IN THE SUPREME COURT OF INDIA
CIVIL APPELLATE JURISDICTION
SPECIAL LEAVE PETITION(CIVIL) NO.8501 OF 2007
Lakhwinder Singh ...
Petitioner
Vs.
Union of India & Ors. ...Respondents
J U D G M E N T
ALTAMAS KABIR,J.
1. This Special Leave Petition is directed
against the judgment and order dated 22nd
March, 2007 passed by the Delhi High Court
dismissing Writ Petition No. 899 of 2006 filed
by the petitioner herein challenging the
decision of the Central Government, to reject
the recommendation made by two Special
Selection Boards for promoting the petitioner
to the rank of Lieutenant General.
2
2. The petitioner, who was commissioned as a
Second Lieutenant in the Indian Army on 16th
December, 1967, was promoted to the rank of
Major General in the year 2001. Two
successive Special Selection Boards of the
Indian Army recommended the petitioner for
promotion to the rank of Lt. General, but the
Central Government did not approve the said
recommendations. General. The said decision
of the Central Government was challenged by
the petitioner in the aforesaid Writ Petition
on the ground that such denial of promotion to
the petitioner to the rank of Lt. General was
arbitrary, discriminatory, whimsical and in
violation of the rules and the established
procedure of selection and it also offended
the principles laid down in various judicial
pronouncements both by the High Courts as well
as this Court.
3. According to the case made out by the
petitioner, he was engaged in active combat at
Dera Baba Nanek in the Punjab Sector during
3
the Indo-Pakistan War and was recommended for
Vir Chakra award. He also took part in
various operations, including operations
relating to counter-insurgency, such as
operation Blue Star, in Punjab in 1984. In
1999, he was posted to command an Artillery
Brigade in the active insurgency area in
Kashmir. The Brigade under the petitioner’s
command was mobilized to fight the Kargil
War/Operation Vijay in Drass-Kargil Sector in
1999. For the petitioner’s participation in
the Kargil War he was awarded the Yudh Sewa
Medal in August, 1999.
4. On account of his service profile, the
petitioner was promoted to the rank of Major
General and was posted as General Officer
Commanding 40 Artillery Division, which was
the only Artillery Division of the Indian Army
at the relevant time and he led Operation
Parakram in 2002. In 2003 he was posted to
the Northern Command and participated in the
Operational Command, which was responsible for
4
the insurgency-affected Jammu and Kashmir
Sector.
5. It is the further case of the petitioner that
all promotions above the rank of Colonel are
made not on the length of service put in by an
officer but on the basis of selection. It is
the petitioner’s case that he was promoted on
first consideration right from the rank of
Colonel to Major General on a competitive
basis. For selection, from the rank of Major
General to Lt. General, a Special Selection
Board is constituted by the Chief of the Army
Staff, hereinafter referred to as “COAS”,
under powers delegated to him under the
authority of the President. The said Board
comprises the Chief of Army Staff, the Vice-
Chief of Army Staff and the six senior-most
Lt. Generals, who make recommendations for
promotion to the rank of Lt. General and
appointments are made after the
recommendations are approved by the Ministry
of Defence and other competent authorities.
5
6. It is the petitioner’s case that the Special
Selection Boards are expert bodies which
consist of the COAS, the Vice-Chief of Army
Staff and the six Corp-Commanders representing
different fields/ branches of the Army,
including officers from technical and non-
technical fields. According to the
petitioner, a person who has been recommended
by the Special Selection Board can hardly be
ignored by the Government for promotion.
7. As far as the petitioner is concerned, the
first Board for Selection was held on 27th of
February, 2004, in which four names were
unanimously recommended, including the name of
the petitioner. Before promotions could be
given in terms of the recommendations made,
one of the four candidates superannuated on
31st August, 2004 and one of the others
expired on 3rd September, 2004. According to
the petitioner, without, however, applying its
mind to the aforesaid facts, the Government
returned the recommendations of the Board on
6
the ground that four names had been
recommended when there were only three
vacancies, though, at the relevant time, there
were only two officers left against three
vacancies. Despite the above, only one of the
recommended candidates, Major General A.
Vasudeva was promoted to the post of Lt.
General by the Central Government but the
petitioner’s case for promotion was rejected
and the said decision was declared after a
period of 10 months. The petitioner has
contended that he was the only officer amongst
the General Officers recommended for promotion
as Lt. General in the Staff Stream.
8. Aggrieved by his non-selection to the post of
Lt. General, the petitioner filed a non-
statutory complaint with the COAS on 17th
January, 2005. The same remained unattended
to and ultimately on 1st April, 2005, a second
Board was held. Once again, the Board
recommended the name of the petitioner for
promotion to the rank of Lt. General. It has
7
been emphasised by the petitioner that both
the Boards were headed by the functioning
Chiefs of Army Staff. In the list recommending
the names of five officers for promotion to
the rank of Lt. General, the petitioner’s name
was shown at serial No.1. When the result of
the second Board was declared on 30th June,
2005, the petitioner found that he had once
again been superseded and the recommendation
of the second Board, as far as he was
concerned, was not approved by the Central
Government.
9. It is also the case of the petitioner that two
of the recommended candidates, Major General
Utpal Bhattacharya and Major General A.K.
Saini, were to superannuate on 1st July, 2005
and 31st August, 2005, respectively, and
consequently in the vacancy arising on 1st
February, 2006 only two officers, namely, the
petitioner and Major General Y.K.Jain should
have been promoted. However, on 29th/30th July,
2005, two vacancies were created and just
8
before the retirement of Major General U.
Bhattacharya, the rank of Lt. General was
conferred on them.
10. Aggrieved by the aforesaid action of the
respondent, the petitioner filed another
statutory complaint on 29th August, 2005 with
the Ministry of Defence challenging his
supersession, but the same was rejected by a
cryptic order on 29th December, 2005. It is
the petitioner’s case that although there were
vacancies in the rank of Lt. General to which
the petitioner was entitled to be promoted,
the respondents did not fill up the available
vacancies as the petitioner was due to retire
on 31st May, 2006.
11. The grievance made out by the petitioner in
his Writ Petition is that despite his
excellent service profile and unblemished
service for a period of 38 years and two
successive recommendations for promotion, he
was denied promotion to the rank of Lt.
9
General in an arbitrary and high-handed
manner.
12. Appearing for the petitioner, learned senior
counsel, Mr. Patwalia, repeated and reiterated
the case made out by the petitioner in his
Writ Petition and emphasised the fact that
despite the recommendation of two Special
Selection Boards, consisting of the COAS, the
Vice-Chief of Army Staff and the six senior
Lt. Colonels in the Army, the Central
Government had wrongly withheld promotion to
the petitioner from the rank of Major General
to the rank of Lt. General. Mr. Patwalia
submitted that the senior-most officers of the
Indian Army, who were acquainted with the
qualities of the officers under consideration,
had made the recommendations for promotion of
the petitioner to the post of Lt. General, and
accordingly, such recommendation by two
successive Boards, should not have been
rejected. It was submitted that except for
indicating that in comparison to the other
10
recommended candidates, the petitioner had a
weak profile, no other satisfactory reason had
been given by the respondents for rejecting
the recommendation made by the Special
Selection Boards in the petitioner’s favour.
13. Mr. Patwalia urged that while the petitioner
may not have obtained the grading of 9 in the
box grading, for the purpose of promotion, of
the recommendees, he was the only officer who
had seen active combat during the Kargil War
and had been decorated for the same. Mr.
Patwalia urged that despite the fact that the
petitioner did not possess any Box Grading of
“9”, the Special Selection Boards still
recommended him for promotion to the rank of
Lt. General, not once, but on two occasions,
which surely reflected the fact that Box
Grading of “9” was not of such significance
as to deny promotion to the petitioner to the
rank of Lt. General. Referring to the
criteria/factors, which are considered for
selection to the post of Lt. General, in terms
11
of the policy devised by the Central
Government, Mr. Patwalia submitted that only
the Annual Confidential Report profile of the
officer appears to have been taken into
consideration while rejecting the
recommendation of the Special Selection Board
to promote the petitioner to the rank of Lt.
General. He pointed out that one of the 7
criteria was consistent recommendations for
promotion to the next higher rank. It was
submitted that such criteria appears to have
not been given due importance by the Central
Government while rejecting the successive
recommendations made in the petitioner’s
favour. Although, no case of malafides had
been made out on behalf of the petitioner
either before the High Court or before this
Court, it was submitted that despite the fact
that the petitioner’s case for promotion was
rejected, two posts were created to
accommodate two officers as a special favour
to promote them to the rank of Lt. General
12
just before they retired from service.
Accepting the position that promotion was not
a matter of right, Mr. Patwalia concluded by
urging that an officer who had been selected
by the Special Selection Board consisting of
the highest officers in the Indian Army was
entitled to request the Court to look into the
records to ascertain the reason for such
rejection.
14. Appearing for the respondents, learned senior
counsel, Mr. Doabia, submitted that the
petitioner was first recommended for promotion
to the rank of Lt. General, along with three
other officers, by the Special Selection Board
on 27th February, 2004, but when the said
recommendation was taken up for consideration
by the Central Government, it was discovered
that the Special Selection Board had presumed
four vacancies when only three vacancies were
available. Thereafter, on a comparison of the
profiles of all the officers, the petitioner
was found to have the weakest profile and was
13
graded “unfit” for promotion. Even when the
second recommendation was made by the Special
Selection Board on 1st April, 2005, on a
comparison of the profiles of the officers
recommended, the petitioner was once again
found to have the weakest profile and
accordingly graded “unfit”. It was submitted
that such consideration to hold the petitioner
“unfit” in comparison to the others
recommended officer, was a decision taken not
by the COAS alone, in his individual capacity,
but by the Ministry of Defence in a
representive capacity, which also included
the COAS. In fact, it was submitted that as
names of five officers had been recommended
against three vacancies, the cases of all the
officers wee considered on a comparative basis
and since the petitioner was found to have the
weakest profile amongst all the officers
recommended, he was once again graded as
“unfit”. It was submitted that no undue
preference had been shown or given to any of
14
the concerned officers, but since from the
records the petitioner was found to have the
weakest profile, he had been graded as “unfit”
since only three vacancies were available
while five names had been recommended for
promotion.
15. It was lastly submitted that Para 108 of the
Regulations for the Army, 1987, which provides
for the constitution and duties of Selection
Boards, clearly indicates that the assessment
of the Selection Board shall be recommendatory
in nature and not binding until approved by
the Competent Authority namely, the COAS or
the Central Government as the case may be. The
said Regulation also provides that both the
Central Government and the COAS have an
inherent power to modify, renew, approve with
variation or repeal the recommendations of the
Selection. It was urged that it was,
therefore, evident that the recommendation of
the Special Selection Board was not binding
and had to be approved by the Central
15
Government or the Chief of the Army Staff. In
support of his aforesaid submission learned
counsel referred to the decision of this Court
in Union of India and Ors. Vs. Lt. General
Rajinder Singh Kadyan [2000 (6) SCC 698] in
which this Court, inter alia, held as
follows:-
“Of course, considering the nature of
rigorous standards adopted in the matter
of selection of officers from the stage of
Lt. Colonel onwards up to the stage of Lt.
General, in the usual course it may be
that the senior-most officer is selected
as the Army Commander. But that does not
debar the Chief of the Army Staff or the
Union of India from making the selection
of any other person for good reasons who
fulfils the necessary criteria.”
16. Reliance was also placed on another decision
of the Delhi High Court in the case of Union
of India vs. Col. Shyam Kumar, 1982 (3) DRJ
225, in which it was held that the assessment
of the Selection Board is purely
recommendatory in character and that the power
of the appointing authority to accept or even
16
vary the recommendation of the Selection Board
is implicit.
17. It was urged that since the petitioner’s case
had been considered at the highest level of
the appointing body, in which the COAS was
also present, no interference was called for
with the decision either of the said authority
or the High Court.
18. Having considered the submissions made on
behalf of the respective parties, we are not
inclined to interfere with the decision of the
High Court impugned in this proceeding.
19. It is no doubt true, that the name of the
petitioner had been recommended on two
occasions by two successive Special Selection
Boards for promotion to the post of Lt.
General, but on each occasion, he was declared
unfit, on account of the fact that there were
lesser number of vacancies available than the
number of candidates recommended and it was
found on a comparative assessment that of all
the recommended officers, he had the weakest
17
profile. It is also no doubt true that the
Special Selection Board consists of the
highest-ranking officers of the Indian Army,
but its suggestions are only recommendatory in
nature and under the Army Regulations, can be
varied or interfered with by the Appointing
Authority, as has been done in the instant
case. It is unfortunate that the
recommendations were made in excess of the
vacancies available which necessitated a
comparison to be made of the profiles of the
recommended candidates in which process the
petitioner got eliminated, but having gone
through the official records, which were
produced before us, we find that the entire
question was considered and dealt with by the
Central Government in a manner which was
completely free from bias and based on the
service records of the different officers.
The active service of an officer during War
and Battle Awards and Honours earned during
such action, is one of the several factors to
18
be taken into consideration by the Special
Selection Board in recommending promotion from
the post of Major General to Lt. General.
While the petitioner may have better records
in the said category, the Board has also to
take into consideration various other
categories which have been set out in the
judgment of the High Court impugned in this
Special Leave Petition. It is only on an
overall assessment that the profile of an
officer is prepared and had been so prepared
in the instant case where a comparison had to
be made in filling up the available vacancies.
20. Apart from the two decisions referred to
hereinabove which support the case of the
respondents, various other decisions were also
referred to on behalf of the parties, but the
same are not really relevant for a decision in
this case, having regard to the view taken by
us on the basis of the materials available to
us.
19
21. In the circumstances indicated hereinabove, no
interference is called for with the impugned
judgment of the High Court and the Special
Leave Petition is, accordingly, dismissed.
22. There will be no order as to costs.
………………………………………J.
(Altamas Kabir)
………………………………………J.
(V.S.Sirpurkar)
New Delhi
Dated: July 10,2008