Supreme Court of India

Deepak Agrawal & Anr vs State Of U.P. & Ors on 31 March, 2011

Supreme Court of India
Deepak Agrawal & Anr vs State Of U.P. & Ors on 31 March, 2011
Author: S S Nijjar
Bench: B. Sudershan Reddy, Surinder Singh Nijjar
                                                                  REPORTABLE




                IN THE SUPREME COURT OF INDIA

                  CIVIL APPELLATE JURISDICTION




                CIVIL APPEAL NO. 6587 OF 2003




Deepak Agarwal & Anr.                         ... Appellant (s)


VERSUS


State of Uttar Pradesh & Ors.             ...Respondent (s)




                         J U D G M E N T

SURINDER SINGH NIJJAR, J.

1. This appeal is directed against the judgment of the

High Court of Judicature at Allahabad dated 16th April,

2002, dismissing the writ petition challenging the

Notification dated 17th May, 1999, wherein the appellants

had been rendered ineligible for promotion to the post of

Deputy Excise Commissioner (DEC) and the Notification

dated 26th May, 1999, promoting respondents No. 3 to 9

as Deputy Excise Commissioner, and further to consider

and promote the appellants as Deputy Excise

1

Commissioner, on the vacancies that arose before

17th May, 1999.

2. Old vacancies have to be filled under the old rules is

the mantra, sought to be invoked by the appellants in

support of their claim that the vacancies arising prior to

17th May, 1999, ought to be filled under the 1983 Rules

as they existed prior to the amendment dated 17th May,

1999. The claim is based on the principle enunciated by

this Court in Y.V.Rangaiah & Ors. Vs. J.Sreenivasa Rao

& Ors.

1

.

3. The appellants were recruited through the Uttar

Pradesh Public Service Commission on Class II posts in

the Excise Department under the Excise Commissioner,

Uttar Pradesh. Deepak Agarwal (hereinafter referred to as

`appellant No.1′) was appointed on the post of Technical

Officer in the pay scale of Rs.2200-4000 by an order

dated 13th August, 1991. Similarly, Jogendra Singh

(hereinafter referred to as `appellant No. 2′) was directly

1 (1983) 3 SCC 284

2

recruited through the Uttar Pradesh Public Service

Commission and appointed on the post of Statistical

Officer by Notification dated 8th January, 1992 in the pay

scale of Rs.2200-4000. It is not disputed that both the

appellants are confirmed in service. There is no adverse

entry in their service record. The appellants are the only

two officers recruited directly to Class II Excise Service.

Otherwise, majority of the officers have entered service as

Inspectors in the Excise Department and subsequently

promoted to higher posts.

4. The U.P. Excise Group `A’ Service Rules, 1983

govern the procedure for recruitment and conditions

service of officers of Group `A’ of the Excise Department.

Initially under Rule 5(2) only Assistant Excise

Commissioners and Technical Officers were eligible for

promotion. Subsequently by amendment of the 1983

Rules on 22nd June, 1998, Statistical Officers were also

made eligible for promotion to the post of Deputy Excise

Commissioner.

3

5. It came to the knowledge of the appellants that U.P.

Excise Officers Sangh, Allahabad had filed a

representation before the State Government in the month

of September, 1998 protesting against the inclusion of

the Technical Officers and Statistical Officers in the

feeder cadre for promotion to the post of Deputy Excise

Commissioner. The appellants, therefore, also made

representations before the Departmental Promotion

Committee (DPC). In the year, 1997-98 and 1998-99,

12 vacancies arose for the post of Deputy Excise

Commissioner. Out of these 12 vacancies, 10 vacancies

had arisen prior to 17th May, 1999 and 2 vacancies had

arisen on 30th June, 1999 due to the retirement of

Deputy / Joint Excise Commissioner. It is the case of the

appellants that they were entitled to be considered for the

aforesaid 10 vacancies under Rule 5(2).

6. Inspite of the representation made by the

appellants, the 1983 Rules were amended on 17th May,

1999. By the aforesaid amendment, the posts of

4

Technical Officers and Statistical Officers have been

excluded from the feeder cadre for promotion to the post

of Deputy Excise Commissioner. This amendment came

just two days before the DPC was scheduled to meet on

19th May, 1999. As a consequence of the amendment, the

DPC did not consider the appellants for promotion. The

justification given for the aforesaid amendment is that

the State Government had taken a “conscious decision”

to exclude the Technical Officers and Statistical Officers

as they were not fit for the post of Deputy Excise

Commissioner because of their peculiar qualifications,

duties, responsibilities and work experience. However, to

compensate for loss of promotion, the pay scale of these

two posts has been upgraded to the level of Deputy

Excise Commissioner.

7. Thereafter, the State Government issued a

Notification dated 26th May, 1999 wherein the State

Government granted promotion to the 10 persons

(Respondent Nos. 3 to 9) to the posts of Deputy Excise

Commissioner. Aggrieved by the same, the appellants

5

filed a writ petition before the Allahabad High Court

challenging the Notification dated 26th May, 1999. It was

also prayed that they should be considered for the posts

of Deputy Excise Commissioner and Notification dated

17th May, 1999 be quashed. The High Court vide its

judgment dated 16th April, 2002 dismissed the petition.

Hence the present appeal.

8. We have heard the exhaustive submissions made by

the learned counsel for parties. Dr. Rajeev Dhawan,

learned senior counsel, appearing for appellants, has

highlighted the primary issues involved herein, which are

as follows:

Whether the State of Uttar Pradesh amendment of

17th May, 1999 in the Schedule is invalid because –

(a) it abolishes Technical Assistant Officers (TAO)

and Statistical Officer (SO) as feeder streams

to the post of Deputy Excise Commissioner.

6

(b) denies TAO and SO the right to be considered

for promotion.

(c) stagnates them by denying any promotional

avenue and merely gives them a `sop’ of

up-gradation with no avenue to promotion.




       (d)     gives retroactive application to the amendment 



               to      exclude      persons      covered         by      the 



               pre-amended rules of 1983. 





SUBMISSIONS ON FACTS -


9. By the amendment, the avenue of promotion of the

appellants has been totally blocked. The up-gradation of

the pay scale is a mere sop. The decision to amend the

rules on 19th May, 1999 came within one year of granting

eligibility to the post of Statistical Officer on 22nd June,

1998. It was unreasonable for the State to do a total

volte-face. Only reason for such a volte-face was the

pressure from the Excise Commissioner to be favoured.

7

SUBMISSIONS ON LAW –

10. Right to be considered for promotion is a valuable

right. The Government is required to make

necessary provision in the rules to remove

stagnation on a particular post and by giving

suitable promotion avenue to its employees.

Learned counsel relied on a decision of this Court in

the case of Food Corporation of India Vs.

Parashot
am Das Bansal2
in support of the

submissions that the Superior Courts have the

jurisdiction to issue necessary direction to the

Government. He submits, the issue herein, is

squarely covered by the judgment of this Court in

the case of Y.V. Rangaiah (supra). Therefore, the

appellants were entitled to be considered for

promotion against the ten vacancies that occurred

prior to the amendment dated 17th May, 1999.

Reliance is also placed on Rule 7 to show that the

Government has to determine the number of

vacancies to be filled during the course of the year.

2 (2008) 5 SCC 100

8

Learned counsel also relied on the decisions of this

Court in the cases of P. Ganeshwar Rao Vs. State

of
Andhra Pradesh3
, N.T. Devin Katti & Ors. Vs.

Karnat
aka Public Service Commission & Ors.4

A.A. Catton Vs. Direc
tor of Education5
, State of

Rajasthan Vs. R.

Dayal6
and B.L. Gupta Vs.

M.C.D.

7

to emphasis that the rule of prospectivity

application requiring the pre-amendment vacancies

to be considered under the unamended rule is

firmly embedded in the law. He has, however, very

fairly stated that although the normal rule of

prospectivity will apply, a subsidiary rule has come

into existence since 1997 that if the Government

takes a conscious decision not to apply the rule to

pre-amendment vacancies under the old rules, it

has the power to do so.

3 1988 (Supp) SCC 740

4 (1990) 3 SCC 157

5 (1983) 3 SCC 33

6 (1997) 10 SCC 419

7 (1998) 9 SCC 223

9

11. On facts, he submits that there was no legally

binding conscious decision taken in this case. The

criteria laid down in the case of Dr. K. Ramulu &

Anr. Vs. Dr. S. Suryaprakash Rao & Ors.8 has not

been satisfied. He submits that the conscious

decision has to satisfy the test of reasonableness

and relevancy of criteria. In the present case, there

is no evidence of a conscious decision being taken.

The plea was not even raised in the High Court. It is

raised in this Court based on the observations made

by the High Court. Such a conscious decision must

be based on existing facts and cannot be conjured

up in the affidavit to oppose the writ petition. He

further submits that under Note to Rule 8 the

respondents are required to prepare combined

eligibility list of the candidates in order of seniority

determined by the dates of their substantive

appointments. Furthermore, the promotions under

Rule 5(2) are to be made on the basis of the criteria

8 (1997) 3 SCC 59

10

in “The Uttar Pradesh Servants Criterian for

Recruitment by Promotion Rules, 1994.”

12. Rule 4 of these Rules provides that the promotion

shall be made on the basis of seniority subject to the

rejection of the unfit. Under these Rules, Dr. Dhawan

has submitted that the appellants were bound to be

promoted being senior and having a good record of

service. The attempt by the State without amendment in

this rule to introduce comparative merit on irrelevant

considerations to exclude the appellants from the feeder

cadre was ex facie illegal and arbitrary.

13. On the other hand, Mr. P.S. Narasimha, learned

senior counsel for the respondents submitted that:

(i) The amendment in the rules is based on a

conscious decision taken by the Government upon

consideration of the representations of both the

sides.

11

(ii) The ratio in Rangaiah’s case (supra) will not be

applicable in the facts of this case. No selection

before the amendment had taken place in this case.

(iii) The right of the candidate is to be considered

under the Rules in force on the date the

consideration takes place. In support of his

submission, he relied on the decisions of this Court

in the cases of Jai Singh Dalal & Ors. Vs. State of

Haryana
& Anr.9
, Rajasthan Public Service

Commission Vs. Chanan
Ram & Anr.10
, State of

M.P. & Ors. Vs. Raghuve
er Singh Yadav & Ors.11
,

H.S. Grewal Vs. Union
of India & Ors.12
and Dr.

K. Ramulu & Anr. Vs. S.Suryaprakash Rao & Ors.

(supra).

(iv) The Officers have only a right of consideration

under the Rules in force.

(v) In this case, there is no acquired or vested

right of the appellants which has been taken away.

He relied on the decisions of this Court in the cases

9 1993 (Supp) 2 SCC 600

10 (1998) 4 SCC 202

11 (1994) 6 SCC 151

12 (1997) 11 SCC 758

12

of High Court of Delhi & Anr. Vs. A.K. Mahajan &

Ors.13, New India Sugar Works Vs. State
of U.P.14

and Dr. K. Ramulu (Supra).

(vi) The issue herein is squarely covered by the

judgment in Dr. K. Ramulu’s case (supra). The

cases relied upon by the appellants have been

explained in the case of Rajasthan Public Service

Commission (Supra).

(vii) The State is conscious of the loss of promotion

avenue to the posts of Senior Technical Officer

(STO) and Senior Statistical Officer (SSO). The Court

can issue necessary directions to the State to

remove any stagnation on the aforesaid two posts.

14. Mr. Dinesh Dwivedi, learned senior counsel for the

State submits that the ratio in the case of Y.V. Rangaiah

(supra) is not applicable in the facts of this case. There is

no requirement under Rule 7 of the applicable rules in

this case to prepare a year wise panel of the selected

13 (2009) 12 SCC 62

14 (1981) 2 SCC 293

13

candidates. Therefore, no acquired or vested right of the

appellants has been taken away. Under Rule 7, the

vacancies have only to be identified. The right accrues

only at the time of consideration for promotions.

Therefore, the amendment has not been given a

retroactive effect. The matter is covered by the judgment

in the case of Dr. K. Ramulu (supra) as a conscious

decision has been taken by the State to exclude the two

parts of STO and SSO from the feeder cadre for

promotion as DEC.

15. We have considered the submissions made by the

learned counsel for parties. Service conditions of the

appellants and the respondents are governed by

U.P. Excise Group `A’ Service Rules, 1983, framed in

exercise of the powers conferred by the proviso of

Article 309 of the Constitution of India. Therefore, it

would be appropriate to notice the relevant provisions of

the Rules at this juncture.

14

Rule 2:- Status of the Service – The Uttar Pradesh

Excise Group `A’ Service is a State service

comprising Group `A’ posts.

Rule 3(g):- “Service” means the Uttar Pradesh Excise

Group `A’ Service;

(h); “Substantive appointment” means an

appointment, not being an adhoc appointment on a

post in the cadre of the service after selection in

accordance with the rules and, if there are no rules,

in accordance, with the procedure prescribed for the

time being by executive instructions issued by the

Government;

(i) “Year of recruitment” means a period of twelve

months commencing from the first day of July of a

calendar year.

15

Rule 4: Cadre of Service – (1) the strength of the

service shall be such as may be determined by the

Government from time to time.

(2) The strength of the service shall, until orders

varying the same are passed under sub-rule (1), be

as follows:

…………………………………………………………………..

Name of the post Number of Posts

…………………………………………………………………..

Permanent Temporary

Joint Excise Commissioner – 6

Deputy Excise Commissioner 11 6

………………………………………………………………….

Provided that –

[i] The appointing authority may leave unfilled or

the Governor may hold in abeyance any vacant

post, without thereby entitling any person to

compensation;

16

[ii] The Governor may create such additional

permanent or temporary posts as he may consider

proper.

Rule 5(2): Recruitment to the post of Deputy Excise

Commissioner shall be made by promotion from

amongst substantively appointed Assistant Excise

Commissioners and Technical Officers who have

completed two years service as such, on their

respective posts, on the first day of the year of

recruitment.

Rule 7: Determination of vacancies – The Appointing

Authority shall determine the number of vacancies

to be filled during the course of the year as also the

number of vacancies, if any, to be reserved for

candidates belonging to Scheduled Castes,

Scheduled Tribes and other categories under

Rule 6.

17

Rule 8(3): The Appointing Authority shall prepare

eligibility list of the candidates in accordance with

the Uttar Pradesh Promotion by Selection (on posts

outside the purview of the Public Service

Commission) Eligibility List Rules, 1986 and place it

before the Selection Committee along with their

character rolls and such other records pertaining to

them as may be considered necessary.

NOTE:- For the purpose of promotion to the post of

Deputy Excise Commissioner, under Rule 5(2), a

combined eligibility list shall be prepared by

arranging the names of Assistant Excise

Commissioners and Technical Officer in order of

seniority as determined by the dates of their

substantive appointment.

16. A perusal of the aforesaid rules would show that

Rule 5, recruitment to the post of Joint Excise

Commissioner shall be made by promotion from amongst

18

substantively appointed Deputy Excise Commissioner.

Under Rule 5(2), recruitment to the post of Deputy Excise

Commissioner shall be made by promotion from amongst

substantively appointed Assistant Excise Commissioners

and Technical Officers, who have completed two years of

service on their respective posts on the first day of the

year of recruitment.

17. The short question that arises for consideration is

as to whether the appellants were entitled to be

considered for promotion on the post of Deputy Excise

Commissioner under the 1983 Rules, on the vacancies,

which occurred prior to the amendment in the

1983 Rules on 17th May, 1999. Under the unamended

1983 Rules, the petitioners would be eligible to be

considered for promotion by virtue of Rule 5(2). By virtue

of the Note to Rule 8, a combined eligibility list has to be

prepared by arranging the names of Assistant Excise

Commissioner and Technical Officers in order of seniority

as determined by the date of their substantive

19

appointment. The appellants were, therefore, clearly in

the feeder cadre of the post for promotion to the post of

Deputy Excise Commissioner. Rule 7 provides that the

Appointing Authority shall determine the vacancies to be

filled during the course of the year and the number of

vacancies. There is no statutory duty cast upon the State

to complete the selection process within a prescribed

period. Nor is there a mandate to fill up the posts within

a particular time. Rather the proviso to Rule 2 enables

the State to leave a particular post unfilled.

18. However, it is a matter of record that the promotions

under the 1983 Rules were to be made on the basis of

the criteria’s laid down in the Uttar Pradesh

Government Criterion for Recruitment by Promotion

Rules, 1994. Rule 4 of these Rules provided that

“Recruitments by promotion………………shall be made

on the basis of seniority subject to the rejection of the

unfit.” Consequently, the appellants would have been

eligible for promotion on the basis of seniority, as

20

determined under the Note to Rule 8. The aforesaid

right for consideration to be promoted on the post of

Deputy Excise Commissioner has been taken away by

the Uttar Pradesh Excise Group `A’ Service (5th

amendment) Rules, 1999.

19.The unamended and the amended Rule 5(3) of the

1983 Rules are as under:

             COLUMN 1                              COLUMN 2

Existing sub-rule [3] Deputy             Sub-rule               as              hereby 

Excise Commissioner - By                 substituted       [3]     Deputy 

promotion from amongst                   Excise Commissioner - By 

substantively appointed                  promotion   from   amongst 

Assistant Excise                         substantively                appointed 

Commissioners, Technical                 Assistant                              Excise 

Officers and Statistical                 Commissioners   who   have 

Officers who have completed              completed              two              years 

two years service as such, on            service   as   such   on   the 

their respective posts, on the           first   day   of   the   year   of 

first day of the year of                 recruitment.

recruitment.      

             



From the above, it is evident that under the existing

sub-rule 3, substantively appointed Assistant Excise

Commissioner, Technical Officers and Statistical Officers,

21

who have completed two years of service as such on their

respective posts were entitled to be considered for

promotion on the post of Deputy Excise Commissioner.

By substitution of sub-rule 3, only Assistant Excise

Commissioner, who have completed two years service as

such are made eligible for consideration for promotion as

Deputy Excise Commissioner. It is also a matter of

record that 12 vacancies existed on the post of Deputy

Excise Commissioner for the year 1997-98 and 1998-99.

Out of these 12 vacancies, 10 had arisen prior to 17th

May, 1999 and two vacancies arose on 30th June, 1999.

By virtue of the amendment in sub-rule 3 of Rule 5, the

appellants have been deprived of the right to be

considered for promotion on the post of Deputy Excise

Commissioner. Respondents have been promoted by the

impugned order dated 26th May, 1999 under the

amended Rules.

20. Could the right of the appellants, to be considered

under the unamended 1983 Rules be taken away? The

22

promotions of the 12 vacancies have been made on

26th May, 1999 under the amended Rules. The High

Court rejected the submissions of the appellants that the

controversy herein is squarely covered by the judgment of

this Court in the case of Y.V. Rangaiah (Supra). The

High Court has relied on the judgment of this Court in

Dr. K. Ramulu (supra).

21. We are of the considered opinion that the judgment

in Y.V. Rangaiah’s case (supra) would not be applicable

in the facts and circumstances of this case. The

aforesaid judgment was rendered on the interpretation of

Rule 4(a)(1)(i) of the Andhra Pradesh Registration and

Subordinate Service Rules, 1976. The aforesaid Rule

provided for preparation of a panel for the eligible

candidates every year in the month of September. This

was a statutory duty cast upon the State. The exercise

was required to be conducted each year. Thereafter, only

promotion orders were to be issued. However, no panel

had been prepared for the year 1976. Subsequently, the

23

rule was amended, which rendered the petitioners

therein ineligible to be considered for promotion. In

these circumstances, it was observed by this Court that

the amendment would not be applicable to the vacancies

which had arisen prior to the amendment. The vacancies

which occurred prior to the amendment rules would be

governed by the old rules and not the amended rules. In

the present case, there is no statutory duty cast upon the

respondents to either prepare a year-wise panel of the

eligible candidates or the selected candidates for

promotion. In fact, the proviso to Rule 2 enables the

State to keep any post unfilled. Therefore, clearly there is

no statutory duty which the State could be mandated to

perform under the applicable rules. The requirement to

identify the vacancies in a year or to take a decision how

many posts are to be filled under Rule 7 cannot be

equated with not issuing promotion orders to candidates

duly selected for promotion. In our opinion, the

appellants had not acquired any right to be considered

for promotion. Therefore, it is difficult to accept the

24

submissions of Dr. Rajeev Dhawan that the vacancies,

which had arisen before 17th May, 1999 had to be filled

under the unamended rules.

22. It is by now a settled proposition of law that a

candidate has the right to be considered in the light of

the existing rules, which implies the `rule in force’ on the

date the consideration took place. There is no rule of

universal or absolute application that vacancies are to be

filled invariably by the law existing on the date when the

vacancy arises. The requirement of filling up old

vacancies under the old rules is interlinked with the

candidate having acquired a right to be considered for

promotion. The right to be considered for promotion

accrues on the date of consideration of the eligible

candidates. Unless, of course, the applicable rule, as in

Y.V. Rangaiah’s case (supra) lays down any particular

time frame, within which the selection process is to be

completed. In the present case, consideration for

promotion took place after the amendment came into

25

operation. Thus, it can not be accepted that any accrued

or vested right of the appellants have been taken away by

the amendment. The judgments cited by learned counsel

for the appellants namely B.L. Gupta Vs. MCD (supra),

P. Ganeshwar Rao Vs. State of Andhra Pradesh (supra)

and N.T. Devin Katti & Ors. Vs. Karnataka Public

Service Commission & Ors (supra) are reiterations of a

principle laid down in Y.V. Rangaiah’s case (supra).

23. All these judgments have been considered by this

Court in the case of Rajasthan Public Service

Commission Vs. Chanan Ram & Anr. (supra). In our

opinion, the observations made by this Court in

paragraphs 14 and 15 of the judgment are a complete

answer to the submissions made by Dr. Rajiv Dhawan. In

that case, this Court was considering the abolition of the

post of Assistant Director (Junior) which was substituted

by the post of Marketing Officer. Thus the post of

Assistant Director (Junior) was no longer eligible for

promotion, as the post of Assistant Director had to be

26

filled by 100% promotion from the post of Marketing

Officer. It was, therefore, held that the post had to be

filled under the prevailing rules and not the old rules.

24. In our opinion, the matter is squarely covered by

the ratio of the judgment of this Court in the case of

Dr. K. Ramulu (supra). In the aforesaid case, this Court

considered all the judgments cited by the learned senior

counsel for the appellant and held that Y.V. Rangaiah’s

case (supra) would not be applicable in the facts and

circumstances of that case. It was observed that for

reasons germane to the decision, the Government is

entitled to take a decision not to fill up the existing

vacancies as on the relevant date. It was also held that

when the Government takes a conscious decision and

amends the Rules, the promotions have to be made in

accordance with the rules prevalent at the time when the

consideration takes place.

27

25. The High Court has noticed that the post of Technical

Officers and statistical Officers have been deleted from

the feeder cadre for promotion to the post of Deputy

Excise Commissioner for valid reasons. The

Government was of the opinion that the Technical

Officers and Statistical Officers were not suitable to be

promoted on the post of Deputy Excise Commissioner,

which involved multifarious administrative

responsibilities. The experience gained by the officials

working on the post of Technical Officer and

Statistical Officer was of no relevance for the duties to

be performed on the post of Deputy Excise

Commissioner. Consequently, a conscious decision

was taken to abolish the feeder cadre consisting of

Technical Officers and Statistical Officers for

promotion to the post of Deputy Excise Commissioner.

The Division Bench, therefore, correctly applied the

ratio laid down in Dr. K. Ramulu’s case (supra)

wherein this Court reiterated the ratio in Union of

India Vs. K.V
. Vijeesh15
that for reasons germane to

15 1996 3 SCC 139

28

the decision, the Government is entitled to take a

decision not to fill up the existing vacancies on the

relevant date.

26.We are also unable to accept the submissions of Dr.

Dhawan that the conscious decision taken herein is

not grounded on the relevant facts. A perusal of the

Counter Affidavit filed by the respondent herein shows

that the recruitment of the appellant No.1 has been

made purely with the objective of looking after the

technical work pertaining to pharmacies and

industrial units. Therefore, the requisite qualification

for the post is Degree in Chemical Engineering.

Appellant No.2 has been recruited for compilation,

analysis and maintenance of statistical data of the

Excise Department. The basic qualification for the

post of Statistical Officer is Graduation in Statistics.

It appears that the two categories of posts have been

eliminated as the incumbents on the said posts do not

have any administrative experience. The decision was

29

taken clearly in public interest. Since the decision

has been taken after taking into consideration the

view points of both the sides, it can not be said to be

arbitrary or based on irrelevant considerations. We

also do not find any merit in the submission of Dr.

Dhawan that the amendment has been given a

retroactive operation as the vacancies which arose

prior to the amendment are sought to be filled under

the amended rules.

27. This Court in the case of Jai Singh Dalal Vs. State of

Haryana (supra) has held as under:

“It is clear from the above pleadings that in 1990 the

State Government resolved to resort to special

recruitment to the Haryana Civil Service (Executive

Branch) invoking the proviso to Rule 5 of the rules.

Pursuant thereto, it issued the notifications dated

December 20, 1990 and January 25, 1991. The names

of the candidates were forwarded by the State

Government to the HPSC for selection. The HPSC

commenced the selection process and interviewed

certain candidates. In the meantime, on account of an

undertaking given by the Advocate General to the High

Court at the hearing of C.W.P. No. 1201 of 1991 and

allied writ petitions, the State Government was

required to forward the names of the candidates

belonging to two other departments of the State

Government. Before it could do so, the new

Government came into power and it reviewed the

decision of the earlier Government and found the

criteria evolved by the earlier Government

30

unacceptable and also noticed certain infirmities in

the matter of forwarding the names of eligible

candidates. It, therefore, resolved to rescind the earlier

notifications of December 20, 1990 and January 25,

1991. It will thus be seen that at the time when the

writ petition which has given rise to the present

proceedings was filed, the State Government had

withdrawn the aforesaid two notifications by the

notification dated December 30, 1991. The stage at

which the last-mentioned notification came to be

issued was the stage when the HPSC was still in the

process of selecting candidates for appointment by

special recruitment. During the pendency of the

present proceedings the State Government finalised

the criteria for special recruitment by the notification

of March 9, 1992. Thus, the HPSC was still in the

process of selecting candidates and had yet not

completed and finalised the select list nor had it

forwarded the same to the State Government for

implementation. The candidates, therefore, did not

have any right to appointment. There was, therefore,

no question of the High Court granting a mandamus

or any other writ of the type sought by the appellants.

The law in this behalf appears to be well settled.”

28. Similarly, this view has been reiterated by this

Court in the cases of State of M.P. & Ors. Vs.

Raghuveer Singh Yadav & Ors. (supra), H.S. Grewal Vs.

Union of India & Ors. (supra) and Rajasthan Public

Service Commission Vs. Chanan Ram & Anr. (supra).

This Court in Rajasthan Public Service Commission’s

case (supra) has held that it is the rules which are

prevalent at the time when the consideration took place

31

for promotion, which would be applicable. In Para 17, it

has been held as follows:

“In the case of State of M.P. v. Raghuveer Singh Yadav

a Bench of two learned Judges of this Court consisting

of K. Ramaswamy and N. Venkatachala, JJ., had to

consider the question whether the State could change

a qualification for the recruitment during the process

of recruitment which had not resulted into any final

decision in favour of any candidate. In paragraph 5 of

the Report in this connection it was observed that it is

settled law that the State has got power to prescribe

qualification for recruitment. In the case before the

Court pursuant to the amended Rules, the

Government had withdrawn the earlier notification

and wanted to proceed with the recruitment afresh. It

was held that this was not the case of any accrued

right. The candidates who had appeared for the

examination and passed the written examination had

only legitimate expectation to be considered according

to the rules then in vogue. The amended Rules had

only prospective operation. The Government was

entitled to conduct selection in accordance with the

changed rules and make final recruitment. Obviously

no candidate acquired any vested right against the

State. Therefore, the State was entitled to withdraw

the notification by which it had previously notified

recruitment and to issue fresh notification in that

regard on the basis of the amended Rules. In the case

of J&K Public Service Commission v. Dr Narinder

Mohan9 another Division Bench of two learned Judges

of this Court consisting of K. Ramaswamy and N.P.

Singh, JJ. considered the question of interception of

recruitment process earlier undertaken by the

recruiting agency. In this connection it was observed

that the process of selection against existing and

anticipated vacancies does not create any right to be

appointed to the post which can be enforced by a

mandamus. It has to be recalled that in fairness

learned Senior Counsel, Shri Ganpule for the

respondent-writ petitioner, stated that it is not his

case that the writ petitioner should be appointed to

the advertised post. All that he claimed was his right

to be considered for recruitment to the advertised post

as per the earlier advertisement dated 5-11-1993

Annexure P-1 and nothing more. In our view, the

aforesaid limited contention also, on the facts of the

32

present case, cannot be of any assistance to the writ

petitioner as the earlier selection process itself had

become infructuous and otiose on the abolition of the

advertised posts, as we have seen earlier. The second

point, therefore, will have to be answered in the

negative in favour of the appellants and against the

respondent-writ petitioner.”

29. It may be that the removal of the two posts from the

feeder cadre would lead to some stagnation for the

officers working on the two aforesaid posts. In fact, the

Government seems to recognize such a situation. It is

perhaps for this reason that the posts have been

upgraded to the post of Deputy Excise Commissioner.

However, mere upgradation of the post may not be

sufficient compensation for the officers working on the

two posts for loss of opportunity to be promoted on the

post of Deputy Excise Commissioner.

30. In such circumstances, the Government may be well

advised to have a re-look at the promotion policy to

provide some opportunity of further promotion to the

officers working on these posts.

33

31. With these observations, the impugned judgment is

affirmed and the appeal is accordingly dismissed with no

order as to costs.

…………………………………….J.

[B. Sudershan Reddy]

……………………………………..J.

[Surinder Singh Nijjar]

New Delhi;

March 31, 2011.

34