PETITIONER: TEJINDER SINGH SANDHU Vs. RESPONDENT: STATE OF PUNJAB AND ORS. DATE OF JUDGMENT25/04/1978 BENCH: CHANDRACHUD, Y.V. ((CJ) BENCH: CHANDRACHUD, Y.V. ((CJ) DESAI, D.A. PATHAK, R.S. CITATION: 1978 AIR 1326 1978 SCR (3) 716 1978 SCC (3) 18 ACT: Seniority and Promotion, claim to-Whether a junior in Class II service, who by a chancy circumstance joined earlier in the Class I post and completed his probation in that post before his seniors, claim seniority in Class I post for further promotion-Seniority in Class II has to prevail in ranking when several officers are appointed to Class I on an ad hoc basis and also completed their probation and when permanent vacancies occur in that cadre of Class I-- Applicability of Govt. Memo No. 9448-Agr. 1(1)65/1583 dt. 13-4-66 and Punjab-Agri. Service Rules, 1947, 10 to 16. HEADNOTE: The appellant was junior to Respondents 2 and 3 in the Class 11 Punjab Agricultural Service. On August 2, 1965 the appellant and Respondent No. 3 were promoted on an ad hoc basis as Deputy Directors of Agriculture a post borne on the cadre of Class I service. The appellant took charge of the post on August 4, 1965 being at headquarters, while respondents No. 3 joined on 18-8-65. Respondent No. 2. who was senior to Respondent No. 3 and the appellant could not be promoted earlier as he was on deputation with the Punjab Agricultural University and he was promoted on 22-2-67 i.e. after his return to parent department. The appellant, Respondent No. 2 and Respondent No. 3 therefore completed their probation on 3-8-1967, 21-2-1969 and 1-3-1968 respectively. On 14-10-71, the Government of Punjab published a tentative seniority list in which the appellant was shown as junior to respondents 2 and 3. On that basis respondents 2 and 3 were promoted as Joint Directors of Agriculture w.e.f. 10-7-1973 and 16-7-73 respectively. As his representation for considering his claim for seniority and promotion by virtue of his long continuous service in Class 11 post and also his earlier completion of probation that the respondents failed. the appellant filed a writ petition in the High Court on 16-8- 1973 contending that the promotion of respondents 2 and 3 to the post of Joint Director was illegal being violative of Article 16 of the Constitution and demanding that in recognition of his superior claim arising by virtue of seniority, he should be promoted and confirmed in the post of Joint Director. The High Court dismissed the Writ Petition but granted a certificate of fitness to appeal to this Court. Dismissing the appeal, the Court HELD : 1. The High Court was right in taking the view that respondents 2 and 3 were entitled to be appointed as Joint Directors of Agriculture in preference to the appellant on the basis of their seniority. [720D] 2. Since all of them were appointed to Class I on an ad hoc basis and since they had all completed their probation in Class I post, when permanent vacancies occurred in that cadre, their seniority in Class If has to prevail in their ranking in Class I. By that criterion, the appellant must take his place below Respondents 2 and 3. [719B-C] 3. (a) What governs the appellant is not the Government Memorandum dated 13-4-1966, but the rules contained in the Punjab Agricultural Service Class 1, Rules, 1947. Rule 16 provides that seniority of members of the service shall be determined according to the date of confirmation in the service. If regard is had to Rules 10 to 16 of the Rules, the appellant must rank lower in seniority than Respondents 2 and 3. [720B-C] (b) The circumstance, that the appellant and respondents 2 and 3 took charge of their respective posts in Class I service on divergent dates is purely 717 fortuitous and cannot affect their seniority. The appellant was junior to respondents 2 and 3 in Class III as well as in Class 11 service of the PEPSU State. He was also junior to them in class 11 service of the Punjab Govt., after reorganisation of states. Having been appointed to the higher post on the same date as respondent 3 and on ad hoc basis, the appellant cannot be permitted to take advantage of a chancy circumstance that being geographically close to the headquarters, he was able to take charge of the post of promotion on the very day on which he was appointed, an opportunity which a quirk of posting denied to respondent No. 3. In fact in Class 1, there were only two vacancies in August 1965 and if respondent No. 2 were available for being posted as Deputy Director, it is he and respondent 3 who would have filled the two vacancies. The appellant being junior to them would not have been appointed as a Deputy Director even on an ad hoc basis. [718H, 719D-G] JUDGMENT:
CIVIL APPELLATE JURISDICTION : Civil Appeal No. 713 of 1975.
From the Judgment and Order dated 31-5-74 of the Punjab	and
Haryana High Court in C. W. No. 2675/73.
Hardev Singh and R. S. Sodhi for the Appellant.
O. P. Sharma for Respondent No. 1.
The Judgment of the Court was delivered by
CHANDRACHUD, C.J.-The appellant, Tejinder Singh Sandhu,	and
respondents 2	and 3 were serving initially as Class	III
Officers but were recruited directly as Class 11 Officers in
the erstwhile.	State of Patiala and the East Punjab States’
Union,	(‘Pepsu’). After the reorganisation of	Punjab	and
Pepsu,	they were absorbed in the Punjab	Agricultural
Service, Class	11. In the seniority	list of Class 11
Officers, respondent	2 was	shown at serial No.	30,
respondent 3 at serial No. 39 and the appellant at serial
No. 40.	On August 2, 1965, appellant and respondent 3	were
promoted on an ad-hoc basis as Deputy Directors	of
Agriculture, a post borne on the cadre of Class I Service.
The appellant	took charge of that post on August 4,	1965
while respondent 3 took charge fourteen days later on
August,18, 1965. The	adhoc promotions were	made for a
period	of three months or	until such time as	the
appointments could be made on a regular basis.
Respondent 2 was working at the material time in the Punjab
Agricultural University, Ludhiana. The Government of Punjab
having	taken a decision in October,	1966 to allow	its
officers who were working on deputation with the Ludhiana
Agricultural University to rejoin the State Service,
respondent 2 returned to the parent Department	on October
28, 1966. He was promoted as Deputy Director	of Agricul-
ture, Class 1, on February 22, 1967 on the same basis as the
appellant and respondent 3.
The appellant	completed his probation on August 3,	1967
while respondents 2 and 3 completed theirs on February	21,
1969 arid March 1, 1968, respectively.	On October 14, 1971,
the Government	of Punjab published a	tentative seniority
list of Class I Officers in which the appellant was shown as
junior	to respondents 2 and 3. Acting on the basis of	the
seniority list, the State Government promoted respondent 2
to the post of Joint Director of Agriculture on July 10,
718
1973 and respondent 3 on. July 16, 1973. The appellant had
filed a representation on the publication of the seniority
list complaining that since he had officiated	continuously
in the Class I post for a longer period than respondents 2
and 3	and had completed his probation before, they	had
completed theirs, he should have been treated as senior to
the other two	and was entitled to be	promoted as Joint
Director in. preference to them. It was implicit in	the
promotion of respondents 2 and 3 to	the post of Joint
Director that the appellant’s representation was rejected by
the Government.
On August 16, 1973 the appellant filed a Writ	Petition in
the High Court of Punjab and Haryana contending that	the
promotion of respondents 2 and 3 to	the post of Joint
Director was illegal being violative of article 16 of	the
Constitution and demanding that in	recognition of	his
superior claim arising by virtue of seniority he should be
promoted and confirmed in the post of Joint Director.	By
its judgment dated May it, 1974, the High Court dismissed
the Writ Petition but granted to the appellant a certificate
of fitness to appeal to this Court under article 133(1) of
the Constitution.
The narrow question for decision is whether the appellant is
entitled to be regarded as senior to respondents 2 and 3 by
virtue of his continuous officiation in the Class I post and
because	he had completed his probation in that post before
respondents 2 and 3 completed theirs. Certain facts bearing
on this question are undisputed. Appellant and	respondents
2 and	3 originally belonged to Class III Service of	the
Pepsu	State.	They	were later appointed	by direct
recruitment as Class	11 Officers in the	Agriculture
Department of the State with effect from September 24, 1956,
July 13 1956	and ‘May 1, 1956, respectively. It	is,
therefore, clear and not disputed that in the cadre of Class
11 Officers in the Pepsu Agriculture Department, appellant
was junior to respondents 2 and 3. After the merger of Pepsu
with Punjab they were all absorbed in Class 11	Service of
the Punjab Agriculture Department. Appellant and respondent
3 were	later	promoted to Class I Service of	the Punjab
Government on	the same date that is to say, on August 2,
1965.	On the date of promotion, appellant happened to be
working at Chandigarh itself and was therefore able to	take
charge	of his new post immediately after the date of	his
appointment viz., August 4, 1965. Respondent	3, on	the
other hand, Was working as an Assistant Horticulturist at
Kulu and therefore, he could not take charge of his	post
until he was relieved of the post which he was holding.	He
was able to take over as Deputy Director at Hansi on August
18, 1965, which was 14 days after the appellant had taken
charge	of his post. Respondent 2 was promoted as a Deputy
Director in 1966 but, that was for the reason that lie	was
working	on deputation with	the Ludhiana	Agricultural
University and until the Government permitted its officers
working	on deputation with the University to revert to	the
State Service,	respondent 2, though	eligible for being
appointed as a Deputy Director, could not be so appointed.
Thus the circumstance that the appellant and respondents 2
and 3	took charge of their respective posts	in Class I
Service	on divergent dates is purely fortuitous and cannot
affect their seniority.
719
All the three were appointed as Class I Officers on a purely
ad-hoc	basis.	The permanent	vacancies in	that cadre
occurred in 1971 and it is in reference to the State of
affairs obtaining at that point of time that the question of
seniority of the three officers has to be considered.	On
the date on which permanent vacancies occurred in the Class
I cadre, the	appellant and respondents 2 and	3 had	all
completed their probationary period satisfactorily.	They
were, therefore, eligible and perhaps entitled to	be
confirmed in Class I posts. But that confirmation had to be
made in the order in which they ranked in seniority in their
Class II posts. We have no doubt that since all of	them
were appointed to Class I on an ad hoc basis and since	they
had all completed their probation in Class I	posts	when
permanent vacancies occurred in that cadre, their seniority
in Class 11 has to prevail in their ranking in Class I. By
that criterion, there can be no doubt that that the appel-
lant must take his place below respondents 2 and 3.
Learned	counsel appearing on	behalf	of the appellant
contends that seniority of officers promoted to Class I from
the Class 11 cadre must be determined according to the dates
of their continuous officiation in	Class I posts	and
according to the dates on which they completed their
probationary period. It is urged that by the application of
this dual test, the appellant would rank higher in seniority
over respondents 2 and 3. By reason of the circumstances
which we have earlier mentioned, there is no substance in
this contention. The appellant was junior to respondents 2
and 3	in Class III as well as in Class 11 Service of	the
Pepsu State. He was also junior to them in Class 11 Service
of the	Punjab	Government, after reorganisation of	the
States.	Having been appointed to the higher post on	the
same date as	respondent 3 and on an	ad-hoc	basis,	the
appellant cannot be permitted to take advantage of a chancy
circumstance that being geographically close to	the
headquarters he was able to take charge of the post of
promotion on the very date on which he was appointed, ,in
opportunity which a quirk of posting denied to respondent 3.
The latter., being at Kulu, had to be relieved of his	post
there and the proverbial red-tapism intervened to disable.
him from taking charge of his Class I post until fourteen
days later. In so far as respondent 2 is concerned, he	had
to await the	decision of the	Government that those on
deputation to the Ludhiana Agricultural University may	re-
turn to their parent departments. It is not disputed	that
if in	August	1965, respondent 2 was not	working	on
deputation, he	would	have been promoted along with	the
appellant and	respondent 3 to Class I. In	fact it is
important that in Class 1, there were only two vacancies in
August	1965 and if respondent 2 were available for being
posted	as a Deputy Director, it is he and respondent 3	who
would have filled the two vacancies. The appellant being
junior	to them would not have been appointed as a Deputy
Director even on an ad-hoc basis.
Learned	counsel for the appellant placed heavy reliance on
the State Government’s instructions regarding	fixation of
seniority contained in Government Memo No. 9448-Agr.
1(1)65/1583 dated April 11, 1966, in support of his argument
that the appellant must rank
720
higher in seniority than respondents 2 and 3. The Memorandum
has no application because it refers to ‘temporary officers’
appointed to the Punjab Agricultural Service, Class I	and
Class II. In case of temporary officers promoted to Class I
and Class 11 posts, seniority may have to be determined
under the particular Government Memorandum with reference to
the dates of	continuous appointment	in the respective
cadres.	But the appellant and respondents 2 and 3 were
working	in a permanent capacity when they were promoted to
Class 1. What governs the seniority of the appellant is	not
the Memorandum on which he relies but the rules contained in
the Punjab Agricultural Service, Class 1, Rules, 1947.	If
regard	is had to rules 10 and 16 of the aforesaid Rules,
there cannot be any doubt that the appellant must rank lower
in seniority than respondents 2 and 3. Rule 16 provides that
seniority of members of the Service shall be determined
according to the date of confirmation in the Service.	The
exact dates of confirmation of the officers concerned	are
not on	the record but it is clear that by reason of	the
circumstances adverted to before, appellant’s	confirmation
has to, be postponed to that of respondents 2 and 3.
We are, therefore, of the opinion that the High Court is
right in taking the view that respondents 2	and 3	were
entitled to be appointed as Joint Directors of	Agriculture
in preference	to the	appellant on the basis of their
seniority. Accordingly we confirm the judgment of the	High
Court and dismiss the appeal.	The appellant shall pay	the
costs of respondents 2 and 3 in one set. There will be no
order as to costs of respondent 1, the State of Punjab, or
of respondents 4 and 5.
S.R.				    Appeal dismissed
721