Delhi High Court High Court

Ravindra Dewaji Durge vs Ongc Ltd. & Ors. on 13 May, 2011

Delhi High Court
Ravindra Dewaji Durge vs Ongc Ltd. & Ors. on 13 May, 2011
Author: Rajiv Sahai Endlaw
             *IN THE HIGH COURT OF DELHI AT NEW DELHI

                                               Date of decision: 13th May, 2011.

+                  W.P.(C) 7430/2009 & CM No.3372/2009 (for stay)

%        RAVINDRA DEWAJI DURGE                     ..... Petitioner
                     Through: Mr. Hrishikesh Baruah & Mr. Nishant
                              Das, Advocates

                                      Versus
         ONGC LTD. & ORS.                                    ..... Respondents
                      Through:            Mr. Rakesh Sawhney and Mr. S.
                                          Sirish Kumar, Advocates for R-1.
                                          Mr. Navin Chawla & Gaurav
                                          Kaushik, Advocates for R-5.
CORAM :-
HON'BLE MR. JUSTICE RAJIV SAHAI ENDLAW
1.       Whether reporters of Local papers may                       Yes
         be allowed to see the judgment?

2.       To be referred to the reporter or not?                      Yes

3.       Whether the judgment should be reported                     Yes
         in the Digest?

RAJIV SAHAI ENDLAW, J.

1. The writ petition has been filed impugning the appointment of

respondent No.5 Mr. Ravinder Pal Gupta as the Chief Manager (Security) in

the respondent No.1 ONGC.

W.P.(C)7430/2009 Page 1 of 9

2. Both, the petitioner and the respondent No.5 were at the relevant time

employed with the respondent No.1 ONGC as Manager (Security), an E-4

post. The petitioner claims and it is not disputed in the counter affidavits of

the respondent No.1 ONGC and the respondent No.5 that as per the seniority

list, the petitioner was senior to the respondent No.5.

3. The respondent No.1 ONGC on 22nd March, 2008 published an

advertisement inviting applications for the post of Security Officer (an E-1

post) and DGM (Security) (an E-6 post). The respondent No.5 applied for

the post of DGM (Security). The petitioner claims that he was not eligible

to apply for the post of DGM (Security).

4. The respondent No.1 ONGC though did not find the respondent No.5

eligible / suitable for the said post of DGM (Security) but posted him as

Chief Manager (Security), an E-5 post. It was then that the present petition

was filed averring that the respondent No.5 could not, in pursuance to the

advertisement aforesaid, be appointed to the post of Chief Manager

(Security) which was not even advertised.

W.P.(C)7430/2009 Page 2 of 9

5. Notice of the petition was issued and vide order dated 13 th March,

2009 the appointment of the respondent No.5 to the post of Chief Manager

(Security) was made subject to the final outcome of the writ petition.

Counter affidavits have been filed by the respondent No.1 to 4 ONGC and

its officials and the respondent No.5 and the counsels have been heard.

6. The counsel for the petitioner besides the ground aforesaid, that the

post which was not advertised could not be filled up has also invited

attention to the Recruitment and Promotion Regulations, 1980 of the

respondent No.1 ONGC to contend that the post of Chief Manager

(Security) is a promotional post and not a post for direct recruitment for

which vide advertisement aforesaid applications were invited. It is

contended that the procedure for filling up of the post of Chief Manager

(Security) has not been followed. It is further contended that the petitioner

being senior to the respondent No.5 was eligible for the post of Chief

Manager (Security), if at all the same were to be filled up and no

opportunity was granted to the petitioner to seek appointment to the said

post. Reliance is placed on Ashok Kumar Sharma Vs. Chander Shekhar

W.P.(C)7430/2009 Page 3 of 9
(1997) 4 SCC 18 to contend that posts cannot be filled up in contravention

to the representation made in the advertisement.

7. The only reason for which the respondent no.1 ONGC has sought to

justify the apparently illegal appointment, is the following clause in the

advertisement supra inviting applications to the post of Security Officer and

the DGM (Security):

“Number and level of posts may vary.”

8. The counsel for the respondent no.1 ONGC has contended that in

view of the aforesaid clause in the advertisement, respondent no.1 ONGC in

pursuance to the advertisement for the post of Security Officer and DGM

(Security) could fill up any other posts also which had not been advertised

and for which no applications even had been invited. It is contended that

such has been the practice in ONGC.

9. The argument is preposterous and has to be necessarily negated and

rejected. Such practice, if prevailing in ONGC is also illegal and is

deprecated. Respondent no.1 ONGC merely by advertising one post cannot

W.P.(C)7430/2009 Page 4 of 9
fill up all the other posts for which the applications have not even been

invited and without giving opportunity to all those eligible to apply therefor.

It has been enquired from the counsel for the respondent no.1 ONGC as to

whether notice of filling up of the post of Chief Manager (Security) was

given to all persons eligible therefor. No cogent answer has been

forthcoming. It is quite apparent that the post of Chief Manager (Security)

has been filled up by appointment of respondent no.5 thereto, illegally.

Similarly, there is an admission that the post of Chief Manager (Security) is

a promotional post. If it is admitted to be a promotional post, it is

inexplicable as to how it was filled up pursuant to the clause aforesaid in the

advertisement inviting applications for direct recruitment. In fact both

counsel for the petitioner and the counsel for the respondent no.5 state that

as per the Rules produced before the Court, even the post of DGM

(Security) is a promotional post.

10. The counsel for the respondent no.5 has contended that the respondent

no.5 was eligible for and had applied for the post of DGM (Security) and in

fact had secured the highest marks in the selection process for the said post

W.P.(C)7430/2009 Page 5 of 9
but others with lower marks were accommodated for the said post and the

respondent no.5 posted as Chief Manager (Security). It is further stated that

the respondent no.5 immediately on appointment, has made a representation

that he was eligible to be appointed as the DGM (Security).

11. I find that the Supreme Court in K. Shekar Vs. Indiramma (2002) 3

SCC 586 was concerned with a clause in the advertisement published by

National Institute of Mental Health & Neuro Sciences (NIMHANS) inviting

applications for various posts as under:

“If the candidate is not found suitable to the post applied for, the
Section Committee may recommend the candidate for a lower
post. In case of a highly qualified candidate, the Selection
Committee may recommend to a higher post other than the one
advertised.”

The Supreme Court inspite of noting that NIMHANS is an Institution

of repute held that there can be “no islands of insubordination to the rule of

law” and actions of Institutions, however highly reputed, are not immune

from judicial scrutiny. It was indeed held that to preserve the high

reputation there is a greater need to avoid even the semblance of

arbitrariness or extraneous consideration colouring the Institution’s actions.
W.P.(C)7430/2009 Page 6 of 9
It was further held that the clause aforesaid could not enable the

appointment of the recommended candidate against an unadvertised post

and an interpretation to the contrary would render the stipulation violative of

Articles 14 & 16.

12. Reference may also be made to Bhanu Prasad Panda Vs.

Chancellor, Sambalpur University (2001) 8 SCC 532, where also it was

held that though the Department concerned was of “Political Science and

Public Administration” but since the advertisement invited applications for

the post of lecturer in Political Science, on selection in pursuance thereto the

candidate could not have been appointed as Lecturer in Public

Administration. (The said judgment was recently clarified in Dr. Rajbir

Singh Dalal Vs. Chaudhari Devi Lal University (2008) 9 SCC 284 without

however affecting the principle laid down). The Supreme Court recently in

Rakhi Ray Vs. High Court of Delhi (2010) 2 SCC 637 and State of Orissa

Vs. Rajkishore Nanda (2010) 6 SCC 777 also held that appointment made

beyond number of vacancies advertised is without jurisdiction, being

violative of Articles 14 & 16.

W.P.(C)7430/2009 Page 7 of 9

13. All the aforesaid shows a sad state of affairs in the matter of

recruitments/promotions in the respondent no.1 ONGC. It appears that the

respondent no.1 ONGC has been making appointments without following

the procedure laid down under the Rules or as per the principles for filling

up of the said posts. The authorities concerned of respondent no.1 ONGC

appear to have chosen to turn a blind eye towards such illegalities in the

organization.

14. In the circumstances while allowing the writ petition and quashing the

appointment of the respondent no.5 to the post of Chief Manager (Security),

the Chairman and Managing Director (CMD) of the respondent no.1 ONGC

is directed to conduct/have conducted an inquiry into the aforesaid incident

and to fix the responsibility for the same and to initiate proceedings against

those found guilty and to submit a report to the PIL Committee of this Court

within six months of today.

15. A copy of this order be forwarded to the PIL Committee of this Court

for ensuring compliance by the CMD of the respondent no.1 ONGC and for

further action if deemed necessary.

W.P.(C)7430/2009 Page 8 of 9

16. The petitioner is also awarded costs of this writ petition of `20,000/-

payable by respondent no.1 ONGC within six weeks of today.

17. The counsel for the respondent no.5 seeks clarification that the

respondent no.5 will be entitled to seek his separate remedies qua the denial

of appointment to the post of DGM (Security). This matter being not

concerned therewith, it is clarified that the respondent no.5 will be entitled

to so seek his remedies.

RAJIV SAHAI ENDLAW
(JUDGE)
MAY 13, 2011
gsr/bs
(corrected and released on 18 th May, 2011)

W.P.(C)7430/2009 Page 9 of 9