Supreme Court of India

Union Of India & Ors vs Chitra Lekha Chakraborty on 21 October, 2008

Supreme Court of India
Union Of India & Ors vs Chitra Lekha Chakraborty on 21 October, 2008
Author: . ……………
Bench: K.G. Balakrishnan, P. Sathasivam, J.M. Panchal
                                                 1

                     IN THE SUPREME COURT OF INDIA

                         CIVIL APPELLATE JURISDICTION

                    CIVIL APPEAL NO.6213 OF 2008
           (@SPECIAL LEAVE PETITION (CIVIL)NO.7686 OF 2004)


UNION OF INDIA & ORS.                      Appellant(s)

                VERSUS

CHITRA LEKHA CHAKRABORTY                       Respondent(s)

WITH
C.A.NO.6214/2008 @ SLP(C)NOS.180603/2005

AND WITH
C.A.NOS.6215-6216/2008 @ SLP(C)NOS.21902-21903/2004

                                  ORDER

Leave granted.

Delay condoned.

We will first deal with Civil Appeals @ SLP) Nos.21902-03/04

and Civil Appeal @ SLP) no.18603/05.

These appeals, by special leave, are being filed in connection with

the selection of Non-Technical Popular Clerical Category of the Railways.

The selection was held in the year 1984 and a written test was held on

26.5.1985 followed by an interview on 25.9.1985. Several candidates were

selected. There was allegation that some of the candidates, who participated

in the selection, indulged in malpractices in the examination and it appears

that the selection Board has published a list which contains about 1000

candidates. Some of these candidates who were aggrieved by their non-

selection filed various representations before the Railway Recruitment Board.
2

While these representations were pending, they filed
3

Original Applications before the Central Administrative Tribunal (for short

`C.A.T.’)at Calcutta. The C.A.T. has directed that their cases be considered

and fresh interviews be held and selection be done and the candidates be

included. Thereafter several candidates were appointed, pursuant to the

direction of the C.A.T.. Prior to this, on 17.2.1986 the Addl. Executive

Director Estt.(T&MPP) wrote a letter to the Chairman, Railway Recruitment

Board indicating the number of candidates to whom the fresh notices have

been issued and it was found that some candidates have secured more marks

than the 1000 candidates, who were suspected to have indulged in

malpractices, and he was of the view that these candidates should be given

careful consideration and on consideration of the same, their rights should be

restored and the names of those candidates which were in the list should be

included in the appropriate places in the panel. Appropriate direction to

appoint the respondents in Civil Appeal @ SLP)Nos.21902-21903/04 and in

the appeal @ SLP(C)No.18603/05 were issued, on the basis of the letter dated

17.2.1986 and the said respondents were appointed in the year 1994. These

respondents had claimed seniority over the candidates who had already been

appointed in the year 1985 based on the statement made in the letter dated

17.2.1986 that their appointments should be made after including them at

the appropriate places in the panel. The C.A.T. has directed the railway

authorities to fix the specific position of the respondents in the panel for the

purpose of determination in the inter se seniority against those appointed

from the said panel
4

and the relative position of the applicants in such panel shall be ascribed

keeping in view the aggregate marks obtained by the applicants and the

relative aggregate marks of the applicants who have already been appointed

from the said panel.

This order of the C.A.T. was challenged before the High Court

contending that these respondents were appointed only in the year 1994 and

that they cannot claim seniority over the candidates who had already been

appointed in the year 1985. But this plea of the respondents was not accepted

by the High Court and the order of the C.A.T. was confirmed by the High

Court. The judgment of the High Court in these two proceedings are

challenged in the present appeals.

We will now deal with Civil Appeal @ SLP) 7686/04. The brief

facts are :

The respondent herein had participated in the selection in the

year 1984 and her name was not found in the selection list and she filed a

representation to the Railway authorities in the year 1991 and her

representation was not replied by the railway authorities whereafter she filed

an Original Application before the C.A.T., Calcutta. The C.A.T. has allowed

the O.A. During the pendency of the O.A. before the Tribunal, the Chairman

of the Railway Recruitment Board issued a direction to appoint the respondent

and she was consequently appointed. Thereafter the O.A. filed by the

respondent was disposed of on 8.1.1996 with the direction that the

Chairman of the Railway Recruitment Board shall, within two months from the

date of communication of the order, convey to the petitioner
5

therein to specify the specific position of the petitioner in the panel selected

for the purpose of determination of her inter se seniority amongst those

appointed from the said panel and it was also directed that the relative

position of the petitioner of such panel shall be ascribed keeping in view her

aggregate marks and the relative aggregate marks of other candidates who

had already been appointed from the panel. Thereafter the appellant Union of

India (Ministry of Railways) has filed a review petition before the C.A.T. and

the same was rejected on the ground that it was filed beyond 30 days as

prescribed under Rule 17 of the Central Administrative Tribunal (Procedure)

Rules, 1987 (for short `the 1987 Rules). The appellant has challenged the

same before the High Court and the High Court confirmed the order passed

by the C.A.T. Aggrieved by the same, the present appeal has been filed by

the Union of India.

Learned Addl.Sol.General for the Union of India contended that

the review petition filed by the appellant should have been allowed as there

was sufficient cause for extending the period of limitation prescribed under

Rule 17 of the 1987 Rules. Learned Addl.Sol.General has placed reliance on a

decision of this Court in Consolidated Engg. Enterprises Vs. Principal

Secretary, Irrigation Dept. & Ors., reported in 2008(7) SCC p.169, wherein it

was held that Section 14(2) of the Limitation Act, 1963 was applicable to an

application submitted under Section 34(1) of the Arbitration and Conciliation

Act, 1996. It was further held that as per Section
6

43 of the Arbitration Act, the Limitation Act, 1963 was applicable to the

application filed under Section 34 of the Arbitration and Conciliation Act for

setting aside the award. In other words, a specific provision was made in the

Arbitration and Conciliation Act for application of Limitation Act. In the

instant case a specific provision in Rule 17 of 1987 Rules has been made for

filing a review application before the C.A.T. and therefore, Section 5 of the

Limitation Act was not applicable to a petition filed under Rule 17. The High

Court was justified in concluding that the Tribunal has rightly dismissed the

application filed beyond 30 days.

On coming to the question of seniority of the respondent the

direction of the C.A.T. was that the respondent herein shall be given specific

position in the panel for the purpose of determination of her inter se seniority

against those appointed from the said panel and the relative position of the

respondent in such panel shall be ascribed keeping in view the aggregate

marks obtained by the applicants who have already been appointed from the

said panel. It was contended on behalf of the Railways that the selection was

held in the year 1984 and the records relating to the selection are not

available with them as there was an accidental fire and the records have been

destroyed. Moreover the respondent herein also is not successful in

producing any document to show as to what is the aggregate marks obtained

by her vis a vis the aggregate marks obtained by other candidates who had

already been appointed. There is also no common panel prepared conjoining

the selection
7

made in the year 1984 and the persons appointed subsequently so that the

seniority could be determined by the appellant. Even though the direction

issued by the Tribunal has become final in view of the peculiar position the

Railways is directed to give seniority to the respondent from the date on

which she joined the service.

The appeal @ SLP(C)No.7686 of 2004 is disposed of accordingly.

No costs.

In the other two appeals i.e. Civil Appeals @ SLP) Nos.21902-

03/04 and Civil Appeal @ SLP) no.18603/05, the respondents were

appointed pursuant to the direction passed by the C.A.T. and it was also

directed that their seniority shall be given based on their aggregate marks

over the relative aggregate marks obtained by other candidates who had

already been appointed. Neither the respondents nor the Railways are in a

position to give the aggregate marks obtained by the respondents nor the

marks obtained by the candidates who had already been appointed. There

was no common panel vis a vis the candidates from the year 1985 and the

candidates who had been subsequently appointed. Only if there was a

common panel, the seniority could be determined on the basis of Rule 303

which regulates the seniority of the non-gazetted railway employees. There

was no common seniority list nor any merit list prepared by including all the

candidates. Moreover, the respondents herein were not included in the

original list and the C.A.T. has directed that there should be a fresh interview

for these candidates and the interview was held subsequently. It must
8

have been certainly by a different Board which had conducted the interview.

Under these circumstances, it is difficult to hold that all these candidates, who

had been appointed, were from the same panel. There are no criteria available

to determine the inter se merit of the candidates. These respondents were

appointed several years after the appointments were made in the year 1985.

None of the candidates who had been selected in the year 1985 were made

parties to the O.A. before the C.A.T. or before the High Court in the writ

petition. In the circumstances, the seniority of the candidates who had been

appointed in the year 1985 cannot be disturbed without hearing those

candidates. Learned counsel appearing for the respondents strongly relied on

the letter dated 17.2.1986 written by the Addl.Executive Director to the

Chairman, Railway Recruitment Board wherein he expressed the opinion that

in case the representations filed by these candidates are allowed their places

in the seniority is to be given by interpolating in the seniority list which has

already been made. Learned counsel for the respondents contended that this

was not the stand of the Railway Board and once the stand was expressly

made clear, the appellant was bound by this statement. Reliance was also

placed on the observations of this Court in Mohinder Singh Gill & Anr. Vs. The

Chief Election Commissioner, New Delhi & Ors., reported (1978) 1 SCC p.405,

wherein this Court has stated that when a statutory functionary makes an

order based on certain grounds, its validity must be judged by the reasons so

mentioned and cannot be supplemented by fresh reasons in the shape

of
9

affidavit or otherwise. Otherwise, an order bad in the beginning may, by the

time it comes to Court on account of a challenge, get validated by additional

grounds later brought out and it was contended that these observations of

this Court were further followed in State Govt. Houseless Employees’

Association Vs. State of Karnataka & Ors., 2001 (1) SCC p.610 at para 49,

Chandra Singh & Ors. Vs. State of Rajasthan & Anr., 2003(6) SCC p.545 para

37 and Hindustan Petroleum Corporation Ltd. Vs. Darius Shapur Chenai &

Ors., 2005(7) SCC p.627 paras 24 to 27. But in the instant case there was no

order passed by any responsible officer or by the Railway Recruitment Board

to the effect that if any candidate, who had subsequently been appointed,

his/her seniority would be determined on the basis of his/her aggregate

marks or the rank secured in the interview. The letter dated 17.2.1986 cannot

be considered as an order passed on behalf of the railways. Moreover, the

seniority of persons appointed in a service should be decided after hearing

the relevant parties and applying the rules regulating the seniority principle.

In these cases there was no common seniority list and marks

secured by these candidates and the candidates who had been appointed in

the year 1985 are not available and placed before C.A.T. or High Court. The

relative merit of the candidates cannot be considered as no marks are placed

even before us. It may also be noticed that these respondents were

appointed after a period of six years, not due to any fault committed by the

Railway Recruitment Board. As per the
10

allegations and counter allegations, it would appear that some of the

candidates had indulged in malpractices and they were disqualified and later

on on the basis of the representations and the orders passed by the

C.A.T. the respondents were appointed subsequently. There was no

negligence or latches on the part of the appellant in making the appointments

of the respondents belatedly. Having regard to the peculiar facts, the

respondents are entitled to seniority only from the date when they joined

their service.

Accordingly, Civil appeals @ SLP)Nos.21902-03/04 and

SLP)No.18603/05 are allowed to the extent indicated above and the order

passed by the High Court is set aside. No costs.

……………CJI.

(K.G. BALAKRISHNAN)

……………..J.

(P. SATHASIVAM)

……………..J.

(J.M. PANCHAL)

NEW DELHI;

21ST OCTOBER, 2008.