PETITIONER: STATE OF MYSORE AND ANR. Vs. RESPONDENT: SYED MAHMOOD AND ORS. DATE OF JUDGMENT: 04/03/1968 BENCH: BACHAWAT, R.S. BENCH: BACHAWAT, R.S. SHAH, J.C. MITTER, G.K. CITATION: 1968 AIR 1113 1968 SCR (3) 363 CITATOR INFO : F 1974 SC 460 (5,6) F 1975 SC1498 (5) F 1987 SC1889 (5) RF 1988 SC1069 (5) ACT: Mysore State Civil Services General Recruitment Rules, 1957, r. 4(3) (b)-Promotion to next grade-Persons eligible not considered and juniors in seniority promoted-High Court directs their promotion-Validity., HEADNOTE: Rule 4(3)(b) of the Mysore State Civil services General Recruitment Rules, 1957 requires promotion to be made by selection on the basis of seniority-cum-merit, that is seniority subject to the fitness of the candidate to discharge the duties of the Post from among persons eligible for promotion. While making selections for promotions to the posts of senior statistical assistants from the cadre of junior statistical assistants, the State Government did not consider the case of the respondents who were junior statistical assistants, and published a list promoting persons ranking below them in point of seniority. The respondents filed writ petitions, in which the High Court refused to quash the seniority list but directed the appellant State to Promote the respondents as from the dates on which their juniors were promoted and treat their promotion as effective from that date. Allowing the appeal, this Court, HELD : While making selections for promotion to the posts of senior statistical assistants from the cadre of junior statistical assistants in 1959, the State Government was under a duty to consider whether having regard to their seniority and fitness they should be promoted. The promotions were irregularly made and they were, therefore, entitled to ask the State Government to reconsider their case. In the circumstances, the High Court could issue a writ to the State Government compelling it to perform its duty and to consider whether having regard to their seniority and fitness they should have been promoted on the relevant dates when officers junior to them were promoted. Instead of issuing such a writ, the High Court wrongly issued writs directing the State Government to promote them with retrospective effect. The High Court ought not to have issued such writs without giving the State Government an opportunity in the first instance to consider their fitness for promotion in 1959. [365 B-D] Promotion to the post of senior statistical assistant was based on seniority-cum-merit. In spite of their seniority, officers junior to them could be promoted if they were unfit to discharge the duties of the post. Promotion could not be claimed as a matter of right by virtue of seniority alone. [366 C-D] State of Mysore v. H. M. Ballary, [1964] 7 S.C-.R. 471, distinguished. JUDGMENT:
CIVIL APPELLATE JURISDICTION: Civil Appeals Nos. 31 and 32
of 1968.
Appeals by special leave from the judgment and order dated
January 25, 1967 of the Mysore High Court in Writ Petitions
Nos. 774 and 2171 of 1965.
R. H. Dhebar, Shyamala Pappu and S. P. Nayar, for the
appellants (in both the appeals).
S. S. Javali and M. Veerappa for respondent No. (in both
the appeals).
364
The Judgment of the Court was delivered by
Bachawat, J. On the reorganisation of States on November 1,
1956, the services of Syed Mahmood and Bhao Rao were
allotted to the State of Mysore and they were employed there
as junior statistical assistants. On January 16, 1958 the
Head of the Department of Statistics under the directions of
the Government of State of Mysore prepared a tentative
seniority list of nongazetted staff of that department
treating junior statistical assistants and senior
statistical inspectors of the former State of Hyderabad,
junior statistical assistants and senior compilers of the
former State of Mysore, statistical assistants and
statistical inspectors from Bombay and the head compiler of
Coorg as holding the equivalent posts of junior statistical
assistants in the State of Mysore. In 1959, before revising
this tentative seniority list the State Government directed
that all the statistical assistants and statistical
inspectors of Bombay State and the head compiler of Coorg,
should be treated and promoted as senior statistical assis-
tants. As a result of this direction officers ranking below
Syed Mahmood and Bhao Rao in the seniority list published on
January 16, 1958 were promoted to the higher posts. In
makintheir promotions, the State Government did not consider
the fitness of Syed Mahmood and Bhao Rao for promotion at
all. At a much later date, they were promoted as senior
statistical assistants. On May 3, 1963, the State
Government published a revised seniority list placing
inspectors from Bombay and head compilers from Coorg in the
catecory of senior statistical assistants. Syed Mahmood and
Bhao Rao filed separate writ petitions in the High Court of
Mysore asking for appropriate writs quashing the seniority
list published on May 3, 1963, and directing the State
Government to consider their case for promotion as senior
statistical assistants with retrospective effect. As
the .objections to the seniority list published on May 3,
1963 were still under consideration by the State Government
the High Court refused to quash this seniority list but it
directed the State Government to promote Syed Mahmood and
Bhao Rao as from the respective dates on which respondents
junior to them were promoted as senior statistical
assistants and to treat such promotions as effective up to
May 3, 1963. The State of Mysore has filed the present
appeals from the orders directing the promotion of Syed
Mahmood and Bhao Rao after obtaining special leave.
Promotion to the posts of senior statistical assistants is
made from the cadre of junior statistical assistants and
progress assistants. Rule 4(3)(b) of the Mysore State Civil
Services General Recruitment Rules, 1957 requires such
promotions to be made by selection on the basis of
seniority-cum-merit, that is seniority subject to the
fitness of the candidate to discharge the duties of the post
from among persons eligible for promotion. In 1959
365
the seniority of junior statistical assistants was governed
by the seniority list published on January 16, 1958. Syed
Mahmood and Bhao Rao were junior statistical assistants.
While making selections for promotion to the posts of senior
statistical assistants from the cadre of junior statistical
assistants in 1959, the State Government was under a duty to
consider whether having regard to their seniority and
fitness they should be promoted. But without considering
their case at all, the State Government promoted junior
statistical assistants ranking below them in point of senio-
rity. The promotions were irregularly made and they were,
therefore-, entitled to ask the State Government to
reconsider their case. In the circumstances, the High Court
could issue a writ to the State Government compelling it to
perform its duty and to consider whether having regard to
their seniority and fitness they should have been promoted
on the relevant dates when officers junior to them were
promoted. Instead of issuing such a writ, the High Court
wrongly issued writs directing the State Government to
promote them with retrospective effect. The High Court
ought not to have issued such writs without giving the State
Government an opportunity in the first instance to consider
their fitness for promotion in 1959.
Mr. Javali submitted that Syed Mahmood and Bhao Rao by
virtue of their seniority were entitled to promotion at the
time when persons junior to them were promoted. The
argument overlooks the fact that promotion to the post of
senior statistical assistant was based on seniority-cum-
merit. In spite of their seniority officers junior to them
could be promoted if they were unfit to discharge the duties
of the post. Promotion could not be claimed as a matter of
right by virtue of seniority alone.
Mr. Javali argued that even in the case of promotion based
,on seniority-cum-merit, an officer is entitled to promotion
by virtue of seniority alone, and he relied on the decision
in State of Mysore v. H. M. Bellary(1). In that cast, an
officer of the Bombay Government was sent on deputation from
his parent department to another department. After long and
satisfactory service and a number of promotions in the new
department, he was reverted to his parent department and was
posted in a lower grade though in the meantime an officer
next below him in the parent department had been promoted to
a higher grade. The promotion to the higher grade was based
on seniority-cum-merit. The Court held that under r. 50(b)
of the Bombay Civil Services Rules and the circular of the
Government of Bombay dated October 31, 1950, an officer on
deputation in another department on reversion to his parent
department was entitled to be restored to the position he
would have occupied in his parent department had he not been
deputed. Rule 50(b) treated the service of an
(1) [1964] 7 S.C.R. 471.
366
officer on deputation in the new department as equivalent to
service in the parent department. As he rendered
satisfactory service and was considered fit for obtaining
increments and promotions in the new department, he should
be deemed to be fit for promotion in the parent department
and was entitled to promotion in that department when an
officer next below him there was getting promotion based on
seniority-cum-merit. In official language, this is the
“next below rule” under which an officer on deputation is
given a paper promotion and shown as holding a higher post
in the parent department if the officer next below him there
is being promoted. In our opinion, this case is entirely
distinguishable. It decided that under the relevant service
rules the fitness for promotion of an officer on deputation
in the new department was equivalent to fitness for
promotion in the parent department and the officer was
entitled to promotion in the parent department when the
officer next below him there was obtaining promotion based
on seniority-cum-merit. But it is not an authority for the
proposition that the officer on deputation is entitled to
promotion in either the new or the parent department as a
matter of right by virtue of his seniority alone, or that he
should be deemed to be promoted whenever the officer next
below him is being promoted. Where the promotion is based
on seniority cum-merit the officer cannot claim promotion as
a matter of right by virtue of his seniority alone. If he
is found unfit to discharge the duties of the higher post,
he may be passed over and an officer junior to him may be
promoted.
We are of the opinion that the State Government should be
directed at this stage to consider the fitness of Syed
Mahmood and Bhao Rao for promotion in 1959. If on such
examination the State Government arbitrarily refuses to
promote them, different considerations would arise. The
State Government would upon such consideration be under a
duty to promote them as from 1959 if they were then fit to
discharge the duties of the higher post and if it fails to
perform its duty, the Court may direct it to promote them as
from 1959.
In the result, we allow the appeals and set aside the orders
passed by the High Court. We direct the State Government to
consider whether Syed Mahmood and Bhao Rao should have been
promoted to the posts of senior statistical assistants on
the relevant dates when officers junior to them were
promoted, and if so, what consequential monetary benefits
should be allowed to them. While granting special leave,
this Court directed that the appellants shall pay the costs
of the respondents in any event. Accordingly, the
appellants are directed to pay the costs of these appeals to
the respondents. One hearing fee.
Y.P. Appeals allowed.
367