IN THE SUPREME COURT OF INDIA
CIVIL APPELLATE JURISDICTION
CIVIL APPEAL NO. 5598 OF 2007
SURESH CHANDRA .......APPELLANT(S)
Versus
STATE OF UTTRANCHAL & ORS. .....RESPONDENT(S)
WITH
CIVIL APPEAL NO.4773 OF 2008
ORDER
This order will dispose of Civil Appeal No.5598/2007 filed by one Suresh
Chandra and also an Civil Appeal no.4773/2008 filed by respondent 8 Ravindra
Prasad.
2. This is an inter se dispute between these two officers who were working as
engineers in the State of Uttar Pradesh. While the appellant Suresh Chandra was a
directly recruited Assistant Engineer having been appointed on 2.2.1999, the other
person namely Ravindra Prasad was, however, appointed as a Junior Engineer in the
year 1983 on adhoc basis and was ultimately regularised in the year 1989 as Junior
Engineer. Thereafter, he was promoted on 25.5.1995. However, the question is whether
this was an adhoc promotion or a substantive promotion. While Shri Ravindra Prasad
claims this to be a regular promotion since it was granted after his selection by the
Departmental Promotion Committee, the appellant Suresh Chandra, however, claims
that this was an
…….2.
-2-
adhoc promotion. Both these officers were allocated to the State of Uttranchal as it
then was (now State of Uttrakhand). While Shri Suresh Chandra was allocated in his
capacity as Assistant Engineer, however, Ravindra Prasad was allocated in his capacity
as Junior Engineer because till then he continued to be in the seniority list of Junior
Engineers and was not included in the cadre of Assistant Engineer. Be that as it may.
3. Thereafter, a question came as to in what capacity Ravindra Prasad can be
accommodated in the State of Uttranchal. There was lot of correspondence between
the newly created State of Uttranchal and Uttar Pradesh and as a result the State of
Uttar Pradesh then took up the matter, sent it to the U.P. Public Service Commission
which again went into the exercise of examining the records of Ravindra Prasad and
also interviewed him and ultimately wrote to the State of Uttranchal that he was liable
to be promoted and that he was properly promoted to the post of Assistant Engineer
from his post of Junior Engineer. This recommendation of the U.P. Public Service
Commission was also granted approval by the Hon’ble Governor of Uttar Pradesh. It
is on this basis that the State of Uttranchal in the year 2006 directed Ravindra Prasad
to grant the seniority in the post of Assistant Engineer from 25.5.1995. This was
challenged by Suresh
……3.
-3-
Chandra. While in another petition, Ravindra Prasad had also challenged exclusion of
his name from the list of Assistant Engineers. Both these petitions came to be decided
along with some other petitions by the High Court and the High Court dismissed the
petition filed by Suresh Chandra and thereby accepted the position that Ravindra
Prasad had to be held senior to Suresh Chandra he having been promoted in the year
1995 and his promotion having been regularised and upheld by State of Uttar Pradesh
as well as the State of Uttranchal. While Shri Suresh Chandra has challenged this
order on various grounds, even Shri Ravindra Prasad has challenged the order on
account of an observation made in the said judgment to the effect that Shri Ravindra
Prasad was given an adhoc promotion to the post of Assistant Engineer.
4. Shri Sunil Gupta, learned senior counsel urged before us that the very basis
of the High Court order was incorrect inasmuch as the High Court went on to apply
the rules called Uttranchal (On posts within the purview of the Public Service
Commission) Adhoc Appointments Regularisation Rules, 2002. Indeed when we see
paragraph 3 of the impugned judgment it is found that those rules are relied upon by
the High Court. We have cursorily gone through those rules and are of prima facie
opinion that those rules may not apply for the simple reason that the rules did not
apply to promotees.
……..4.
-4-
5. Further, we are not at all satisfied with the judgment which is extremely
sketchy and skeleton like without answering number of issues which could be raised.
One of the issues could be as to whether Uttar Pradesh Government and more
particularly the U.P. Public Service Commission could have had the jurisdiction to
decide upon the nature of promotion awarded to Shri Ravindra Prasad particularly
after the State was divided and after the State of Uttar Pradesh was divested of its
control over the employees. There are number of other issues arising and we find that
the judgment is totally silent about various facts as also the rules including the 1954
Regulations as amended by 13th amendment and 16th amendment. Therefore, the
impugned judgment appears to be wanting in all the necessary details and is liable to
be set aside. We would expect the High Court to go into all the questions raised by the
parties in the light of the applicable rules and give a clear cut finding as regards (i) the
nature of promotion granted to Shri Ravindra Prasad, (ii) the legality or propriety of
the exercise taken by the U.P. Public Service Commission as also the positions
(contradictory) taken by the State of Uttranchal in the matter. We, therefore, request
the High Court to dispose of the matter within six months of the writ reaching that
Court. Our no expression should be understood as expressing any opinion on the
merits of the matter.
……..5.
-5-
6. With this, the appeals are disposed of. No order as to costs.
………………………J.
( V.S. SIRPURKAR )
New Delhi; ...........................J.
May 25, 2009. ( R.M. LODHA )