Bombay High Court High Court

Director vs Sanjay on 17 September, 2010

Bombay High Court
Director vs Sanjay on 17 September, 2010
Bench: S.A. Bobde, A. B. Chaudhari
    wp1580.10.odt                                                                          1/27




                                                                                                 
                IN THE HIGH COURT OF JUDICATURE AT BOMBAY
                          NAGPUR BENCH, NAGPUR




                                                                         
          WRIT PETITION NOS.1580/2010, 1575/2010, 1576/2010,

        1577/2010, 1578/2010, 1582/2010, 1583/2010, 1584/2010,




                                                                        
    1586/2010, 1587/2010, 1588/2910, 1589/2010 AND 2071/2010,

                                 2072/2010, 2073/2010.

    -------------------------------------------------------------------------------------------




                                                         
                            WRIT PETITION NO.1580/2010
                                       
    PETITIONERS:-           1. Director, Postal Services,
                                      
                               Nagpur Region, Nagpur - 10.

                            2. Senior Superintendent of Post Offices,
                               Mofussil Division, Nagpur - 12.
             

                            3. Post Master General, Nagpur Region,
                               Nagpur.
          



                            4. Union of India, through Secretary,
                               Ministry of Communication (Department of
                               of Posts), Dak Bhawan, New Delhi.





                                             ...VERSUS...

    RESPONDENT :- Sanjay s/o Govindraoji Chandurkar
                  Aged about 34 years, Occupation Ex-GDS BPM,
                  Malegaon Branch Post Office, Tahsil Saoner,





                  District Nagpur.

    -------------------------------------------------------------------------------------------
            [Shri R.S. Sundaram, Adv. for petitioners]
            [S/Shri M.R. Parkhi, P.N. Shende, Advs. for respondent]
    -------------------------------------------------------------------------------------------




                                                                         ::: Downloaded on - 09/06/2013 16:26:47 :::
     wp1580.10.odt                                                                          2/27




                                                                                                 
                            WRIT PETITION NO.1575/2010




                                                                         
    PETITIONERS:-           1. Director, Postal Services,
                               Nagpur Region, Nagpur - 10.

                            2. Senior Superintendent of Post Offices,
                               Mofussil Division, Nagpur - 12.




                                                                        
                            3. Post Master General, Nagpur Region,
                               Nagpur.

                            4. Union of India, through Secretary,




                                                         
                               Ministry of Communication (Department of
                               of Posts), Dak Bhawan, New Delhi.
                                        ig   ...VERSUS...
                                      
    RESPONDENT :- Sunil s/o Gyaniram Thombre,
                  Aged about 29 years, Ex-GDS BPM,
                  Mumdhawda Branch Post Office, Tahsil Tirora,
                  District Gondia.
             

    -------------------------------------------------------------------------------------------
            [Shri R.S. Sundaram, Adv. for petitioners]
          



            [S/Shri M.R. Parkhi, P.N. Shende, Advs. for respondent]
    -------------------------------------------------------------------------------------------

                            WRIT PETITION NO.1576/2010





    PETITIONERS:-           1. Assistant Superintendent of Post Offices,
                               Nagpur Mfl. North Sub-Division,
                               Kampthi - 441001, Tahsil Kampthi,
                               District Nagpur.





                            2. Senior Superintendent of Post Offices,
                               Nagpur Mofussil Division, Nagpur - 12.

                            3. Union of India, through Secretary,
                               Ministry of Communication (Department of
                               of Posts), Dak Bhawan, New Delhi.




                                                                         ::: Downloaded on - 09/06/2013 16:26:47 :::
     wp1580.10.odt                                                                          3/27




                                                                                                 
                                             ...VERSUS...

    RESPONDENTS :- 1. Vilas s/o Dhanraj Pardhi,




                                                                         
                      Aged about 27 years Ex. G.D.S., M.D.,
                      Dattawadi Sub Post Office, R/o Dhamna
                      Village, Tq. And District Nagpur.

                            2. Shrawan Bapusa Salam,




                                                                        
                               Officiating GDS M.D. Dhamna,
                               Taluka and Distt. Nagpur.

    -------------------------------------------------------------------------------------------




                                                         
            [Shri R.S. Sundaram, Adv. for petitioners]
            [S/Shri M.R. Parkhi, P.N. Shende, Advs. for respondents]
    -------------------------------------------------------------------------------------------
                                       
                            WRIT PETITION NO.1577/2010
                                      
    PETITIONERS:-           1. Director, Postal Services,
                               Nagpur Region, Nagpur - 10.

                            2. Senior Superintendent of Post Offices,
             

                               Mofussil Division, Nagpur - 12.
          



                            3. Post Master General, Nagpur Region, Nagpur.

                            4. Union of India, through Secretary,
                               Ministry of Communication (Department of
                               of Posts), Dak Bhawan, New Delhi.





                                             ...VERSUS...

    RESPONDENT :- Yogesh s/o Kawduji Tidke,
                  Aged about 33 years, Ex- GDS BPM,





                  Silli Branch Office, Resident of - Silli Village,
                  District Bhandara.

    -------------------------------------------------------------------------------------------
            [Shri R.S. Sundaram, Adv. for petitioners]
            [S/Shri A.S. Chandurkar, M.R. Parkhi, P.N. Shende, Advs. for respondent]
    -------------------------------------------------------------------------------------------




                                                                         ::: Downloaded on - 09/06/2013 16:26:47 :::
     wp1580.10.odt                                                                          4/27




                                                                                                 
                            WRIT PETITION NO.1578/2010




                                                                         
    PETITIONERS:-           1. Director, Postal Services,
                               Nagpur Region, Nagpur - 10.

                            2. Senior Superintendent of Post Offices,
                               Mofussil Division, Nagpur - 12.




                                                                        
                            3. Post Master General, Nagpur Region, Nagpur.

                            4. Union of India, through Secretary,
                               Ministry of Communication (Department of




                                                         
                               of Posts), Dak Bhawan, New Delhi.
                                        ig   ...VERSUS...
                                      
    RESPONDENT :- Ashish s/o Motiram Anjankar,
                  Aged about - 23 years, Ex-GDS BPM,
                  Pipla (Kinkhedi), Tq. Kalmeshwar, District
                  Nagpur.
             

    -------------------------------------------------------------------------------------------
            [Shri R.S. Sundaram, Adv. for petitioners]
          



            [S/Shri M.R. Parkhi, P.N. Shende, Advs. for respondent]
    -------------------------------------------------------------------------------------------

                            WRIT PETITION NO.1582/2010





    PETITIONERS:-           1. Director, Postal Services,
                               Nagpur Region, Nagpur - 10.

                            2. Senior Superintendent of Post Offices,





                               Nagpur Mofussil Division, Nagpur - 12.

                            3. Sub Divisional Inspector (Post),
                               Gondia Sub Division, Gondia - 441601.

                            4. Union of India through The Secretary,
                               Ministry of Communication, New Delhi.




                                                                         ::: Downloaded on - 09/06/2013 16:26:47 :::
     wp1580.10.odt                                                                          5/27




                                                                                                 
                                             ...VERSUS...

    RESPONDENT :- Umesh Pritamlal Yede,




                                                                         
                  Ex-Gramin Dak Sevak, - Branch Post Master
                  (GDSBPM) Pandhri Branch Post Office,
                  Pandhri, Tahsil Sadak Arjuni, District Gondia.

    -------------------------------------------------------------------------------------------




                                                                        
            [Shri R.S. Sundaram, Adv. for petitioners]
            [S/Shri A.S. Chandurkar, M.R. Parkhi, P.N. Shende, Advs. for respondent]
    -------------------------------------------------------------------------------------------




                                                         
                            WRIT PETITION NO.1583/2010


    PETITIONERS:-
                                       
                            1. Director of Postal Services,
                               Nagpur Region, Nagpur - 440010.
                                      
                            2. Senior Superintendent of Post Offices,
                               Nagpur Mofussil Division, Nagpur.

                            3. Sub Divisional Inspector (Post),
             

                               Gondia Sub Division, Gondia - 441601.
          



                            4. Union of India through The Secretary,
                               Ministry of Communication, New Delhi.

                                             ...VERSUS...





    RESPONDENT :- Shivshankar Baburao Dandhare,
                  Ex-GDS Branch Post Master, Thane Petrol
                  Pump, Taluka & District Bhandara.

    -------------------------------------------------------------------------------------------





            [Shri R.S. Sundaram, Adv. for petitioners]
            [S/Shri A.S. Chandurkar, M.R. Parkhi, P.N. Shende, Advs. for respondent]
    -------------------------------------------------------------------------------------------




                                                                         ::: Downloaded on - 09/06/2013 16:26:47 :::
     wp1580.10.odt                                                                          6/27




                                                                                                 
                            WRIT PETITION NO.1584/2010




                                                                         
    PETITIONERS:-           1. Union of India, through Secretary,
                               Ministry of Communication (Department of
                               of Posts), Dak Bhawan, New Delhi.

                            2. Senior Superintendent of Post Offices,




                                                                        
                               Nagpur Mofussil Division, Nagpur - 12.

                            3. Assistant Superintendent of Police Offices,
                               Bhandara South Sub-Division, Bhandara.




                                                         
                                             ...VERSUS...
                                       
    RESPONDENT :- Chintaman s/o Ramaji Raut,
                  Aged about 25 years, Occupation Nil, resident
                  of Opara, Tahsil Lakhandur, District Bhandara.
                                      
    -------------------------------------------------------------------------------------------
            [Shri R.S. Sundaram, Adv. for petitioners]
            [S/Shri M.R. Parkhi, P.N. Shende, Advs. for respondent]
    -------------------------------------------------------------------------------------------
             


                            WRIT PETITION NO.1586/2010
          



    PETITIONERS:-           1. Union of India, through Secretary,
                               Ministry of Communication (Department of
                               of Posts), Dak Bhawan, New Delhi.





                            2. Director, Postal Services, Nagpur Region,
                               Nagpur - 10.

                            3. Senior Superintendent of Post Offices,
                               Mofussil Division, Nagpur - 12.





                                             ...VERSUS...

    RESPONDENT :- Manoj s/o Ramesh Bansod,
                  Aged about 32 years, Occupation - Nil,
                  Resident of Chanderi (Malipar), Tahsil and
                  District Bhandara.




                                                                         ::: Downloaded on - 09/06/2013 16:26:47 :::
     wp1580.10.odt                                                                          7/27




                                                                                                 
    -------------------------------------------------------------------------------------------
            [Shri R.S. Sundaram, Adv. for petitioners]
            [S/Shri A.S. Chandurkar, M.R. Parklhi, P.N. Shende, Advs. for respondent]




                                                                         
    -------------------------------------------------------------------------------------------


                            WRIT PETITION NO.1587/2010




                                                                        
    PETITIONERS:-           1. Union of India, through Secretary,
                               Ministry of Communication (Department of
                               of Posts), Dak Bhawan, New Delhi.




                                                         
                            2. Senior Superintendent of Post Offices,
                               Mofussil Division, Nagpur - 12.
                                       
                            3. Assistant Superintendent of Police Offices,
                               Bhandara South Sub-Division, Bhandara.
                                      
                                             ...VERSUS...

    RESPONDENT :- Gajanan s/o Bhaskar Matale,
                             Aged about 31 years : Occupation - Nil,
             

                             resident of Hardoli, District Bhandara.
    -------------------------------------------------------------------------------------------
          



            [Shri R.S. Sundaram, Adv. for petitioners]
            [S/Shri A.S. Chandurkar, M.R. Parkhi, P.N. Shende, Advs. for respondent]
    -------------------------------------------------------------------------------------------





                            WRIT PETITION NO.1588/2010


    PETITIONERS:-           1. Director, Postal Services,
                               Nagpur Region, Nagpur - 10.





                            2. Senior Superintendent of Post Offices,
                               Mofussil Division, Nagpur - 12.

                            3. Post Master General, Nagpur Region, Nagpur.




                                                                         ::: Downloaded on - 09/06/2013 16:26:47 :::
     wp1580.10.odt                                                                          8/27




                                                                                                 
                            4. Union of India, through Secretary,
                               Ministry of Communication (Department of
                               of Posts), Dak Bhawan, New Delhi.




                                                                         
                                             ...VERSUS...

    RESPONDENT :- Jitendra s/o Sadhuji Sarve,
                  Aged about 25 years, Ex-GDS BPM, Madgi,




                                                                        
                  Tahsil Tumsar, District Bhandara.

    -------------------------------------------------------------------------------------------
            [Shri R.S. Sundaram, Adv. for petitioners]
            [S/Shri M.R. Parkhi, P.N. Shende, Advs. for respondent]




                                                         
    -------------------------------------------------------------------------------------------
                                       
                            WRIT PETITION NO.1589/2010
                                      
    PETITIONERS:-           1. Director, Postal Services,
                               Nagpur Region, Nagpur - 10.

                            2. Senior Superintendent of Post Offices,
                               Mofussil Division, Nagpur - 12.
             


                            3. Post Master General, Nagpur Region, Nagpur.
          



                            4. Union of India, through Secretary,
                               Ministry of Communication (Department of
                               of Posts), Dak Bhawan, Sansad Marg,
                               New Delhi.





                                             ...VERSUS...

    RESPONDENT :- Bharatlal s/o Tukdoji Gurnule
                  Aged about 26 years, Ex-GDS BPM,





                  Ghonadi Branch Post Office, Resident of
                  Ghonadi Village, Tahsil Deori, District Gondia.

    -------------------------------------------------------------------------------------------
            [Shri R.S. Sundaram, Adv. for petitioners]
            [S/Shri A.S. Chandurkar, M.R. Parkhi, P.N. Shende, Advs. for respondent]
    -------------------------------------------------------------------------------------------




                                                                         ::: Downloaded on - 09/06/2013 16:26:47 :::
     wp1580.10.odt                                                                          9/27




                                                                                                 
                            WRIT PETITION NO.2071/2010




                                                                         
    PETITIONERS:-           1. Union of India, through Secretary,
                               Ministry of Communication (Department of
                               of Posts), Dak Bhawan, New Delhi.

                            2. Post Master General, Nagpur Region,




                                                                        
                               Shankar Nagar, Nagpur.

                            3. Director, Postal Services, Nagpur Region,
                               Nagpur - 10.




                                                         
                            4. Senior Superintendent of Post Offices,
                               Mofussil Division, Nagpur - 12.
                                        ig   ...VERSUS...
                                      
    RESPONDENT :- Sanjot Gangaram Borkar,
                  Aged about 28 years, Occupation Nil,
                  resident of Post Khandala, Taluka Sakoli,
                  District Bhandara.
             

    -------------------------------------------------------------------------------------------
            [Shri R.S. Sundaram, Adv. for petitioners]
          



            [S/Shri A.S. Chandurkar, M.R. Parkhi, P.N. Shende, Advs. for respondent]
    -------------------------------------------------------------------------------------------

                            WRIT PETITION NO.2072/2010





    PETITIONERS:-           1. Director, Postal Services,
                               Nagpur Region, Nagpur - 10.

                            2. Senior Superintendent of Post Offices,
                               Mofussil Division, Nagpur - 12.





                            3. Post Master General, Nagpur Region, Nagpur.

                            4. Union of India, through Secretary,
                               Ministry of Communication (Department of
                               of Posts), Dak Bhawan, New Delhi.




                                                                         ::: Downloaded on - 09/06/2013 16:26:47 :::
     wp1580.10.odt                                                                         10/27




                                                                                                 
                                             ...VERSUS...

    RESPONDENT :- Kunjilal s/o Balaji Raut,




                                                                         
                  Aged about 32 years, Ex-GDS BPM,
                  Moharna Branch Post Office, Resident of
                  Moharna Village, Tahsil Lakhandur,
                  District Bhandara.




                                                                        
    -------------------------------------------------------------------------------------------
            [Shri R.S. Sundaram, Adv. for petitioners]
            [S/Shri A.S. Chandurkar, M.R. Parkhi, P.N. Shende, Advs. for respondent]
    -------------------------------------------------------------------------------------------




                                                         
                            WRIT PETITION NO.2073/2010


    PETITIONERS:-
                                       
                            1. Director, Postal Services,
                               Nagpur Region, Nagpur - 10.
                                      
                            2. Senior Superintendent of Post Offices,
                               Mofussil Division, Nagpur - 12.

                            3. Post Master General, Nagpur Region, Nagpur.
             


                            4. Union of India, through Secretary,
          



                               Ministry of Communication (Department of
                               of Posts), Dak Bhawan, New Delhi.

                                             ...VERSUS...





    RESPONDENT :- Pyarelal Thuna Ganvir,
                  Aged about 35 years, Resident of Shenda,
                  Taluka Sadak Arjuni, District Gondia.

    -------------------------------------------------------------------------------------------





            [Shri R.S. Sundaram, Adv. for petitioners]
            [S/Shri A.S. Chandurkar, M.R. Parkhi, P.N. Shende, Advs. for respondent]
    -------------------------------------------------------------------------------------------




                                                                         ::: Downloaded on - 09/06/2013 16:26:47 :::
     wp1580.10.odt                                                                11/27




                                                                                        
                                         CORAM :-        S.A. BOBDE AND
                                                         A.B. CHAUDHARI, JJ.




                                                                
    Date of reserving the judgment                 :-      17.08.2010
    Date of pronouncing the judgment               :-      17.09.2010


    JUDGMENT              (PER : A.B. CHAUDHARI, J.)

1. Heard. Rule. Rule returnable forthwith. Heard finally

by consent of the learned Counsel for the rival parties.

2. All these writ petitions, filed by the Director Postal

Services, Nagpur and others, arose out of the common judgment

dated 9.10.2009, passed by the Central Administrative Tribunal,

Mumbai, Camp at Nagpur, by which the Original Applications

filed by the respective respondents in these writ petitions were

allowed in terms of paragraph No.8 of the Original Applications,

meaning thereby that the Central Administrative Tribunal

directed reinstatement with payment of T.R.C.A. from the date of

termination till date of reinstatement and continuity of service.

3. In support of the writ petitions, the learned Counsel

for the petitioners made the following submissions.

(1) Gramin Dak Sevak (Conduct and Employment)

Rules, 2001 are statutory in character and the Tribunal erred in

treating the same as mere departmental instructions.

::: Downloaded on – 09/06/2013 16:26:47 :::

wp1580.10.odt 12/27

(2) Rule 4 (C) (3) of the said Rules empower the

superior authority to call for the records for appointments of

G.D.S., if there is a material irregularity or illegality in the matter

of recruitment and the Director of Postal Services being the

superior authority over the appointing authority, the

appointments were rightly reviewed and having noticed material

irregularity after compliance of principles of natural justice, the

services of the respondents were terminated.

(3) The Tribunal committed an error in holding that

there was no violation of the Rules in the matter of criteria for

selection inasmuch as preference was required to be given in

accordance with the higher percentage of marks as per

examination in all the cases and that being so the candidates

having higher marks were not appointed and therefore, there

was violation of the Rule regarding recruitment and therefore,

Reviewing Authority had a power to correct the said error the

same being material irregularity.

(4) The Tribunal should not have decided all the

Original Applications together since the facts and circumstances

were different in different cases.

::: Downloaded on – 09/06/2013 16:26:47 :::

wp1580.10.odt 13/27

(5) The decision of the Supreme Court in the case

of Union of India and others…Versus…Bikash Kuanar,

reported in 2006 (8) Supreme Court Cases 192, relied upon

by the Tribunal, was not applicable, as the facts in the said case

were clearly distinguishable. In the said decision itself the

Supreme Court held that if the mistake is committed in passing

the order, the same may be rectified.

(6) The Tribunal committed an error in observing in

paragraph No.18 of its judgment that the submission regarding

abolition of posts made before it was oral and no documents

were filed before the Tribunal in support of the said submission.

In fact, according to the learned Counsel for the petitioners as

now disclosed in the additional affidavit of Ramesh Abhiman

Bhavate, dated 16.8.2010, filed before this Court vide paragraph

No.9 thereof documents, namely, communication dated

11.8.2003 circulated by letter dated 12.09.2003 (Document

No.7) were filed in Original Application No.2249/2004, filed by

Shyamrao Damdu Taiwade and had sought permission to file

those documents, showing abolition of posts. Therefore, the

Tribunal erred in not considering the said documents in correct

perspective and in the alternative, the learned Counsel prayed

::: Downloaded on – 09/06/2013 16:26:47 :::
wp1580.10.odt 14/27

for remand of the matters to the Tribunal for reconsideration.

4. The learned Counsel for the petitioners filed vigilance

report dated 1.9.2004 along with the said additional affidavit in

this Court and urged that the vigilance report clearly shows the

material irregularity in the appointments, namely, that in some

cases candidates having more marks were not preferred, as

required. According to him, though the said vigilance report is

filed before this Court for the first time so also the other

documents regarding abolition of posts, the matters are required

to be sent back to the Tribunal for consideration thereof. The

petitioner – Department has taken action against the erring

officer, who had made appointments with material irregularity

and some of them have punished, which is evident from the

documents filed with the affidavit.

5. Per contra, the learned Counsel for the respondents

appearing in various writ petitions made the following

submissions.

(1) The question regarding termination of service

being common in all the cases and all the appointments being

made in the month of September, 2003 and the termination also

having being made after about one-and-a-half – two years, the

::: Downloaded on – 09/06/2013 16:26:47 :::
wp1580.10.odt 15/27

Tribunal committed no wrong in deciding the question of law by

the common judgment and order.

(2) The additional affidavit dated 16.8.2010 filed in

this Court is liable to be rejected since the same amounts to

filing new evidence before this Court, which is wholly

impermissible in the writ jurisdiction.

(3) Submission regarding abolition of posts is

wholly misplaced and inasmuch as that was never a ground for

termination of services of the respondents in the

show-cause-notice that was served on them and therefore, the

said new ground could not be allowed to be taken up for the first

time in the writ petitions in this Court. The only ground on which

the show-cause-notice was issued to the respondents was that

the candidates having more marks than them were not given

preference. According to the learned Counsel for the

respondents that could not be a ground in the absence of any

allegation of bias or favouritism and the employees having

rendered service for one-and-a-half – two years, there was no

pleading before the Tribunal about the abolition of posts nor any

documents were filed pertaining to the respondents regarding

abolition of posts. At any rate, the Tribunal has observed that

::: Downloaded on – 09/06/2013 16:26:47 :::
wp1580.10.odt 16/27

abolition of posts was hardly relevant since the employees would

be governed by the restructuring and the Tribunal was only

required to decide whether the termination was legal or not.

6. The learned Counsel for the respondents-employees

heavily relied upon the decision in the case of Union of India

and others…Versus…Bikash Kaunar, reported in 2006 (8)

Supreme Court Cases 192.

7. We have gone through the judgment of the Central

Administrative Tribunal, which in our opinion, is in necessary

details. We have already gone through the pleadings of the

parties before the Tribunal so also additional affidavit dated

16.8.2010, filed in this Court for the first time, along with

documents and vigilance report etc..

8. Looking to the nature of controversy that was to be

decided by the Tribunal, we do not find any error with the

Tribunal in deciding all the Original Applications together since

the common questions were involved before it in all the Original

Applications and therefore, we find no substance in the

submission made by the learned Counsel for the petitioners that

the Tribunal should have decided the cases separately.

::: Downloaded on – 09/06/2013 16:26:47 :::

wp1580.10.odt 17/27

9. Without entering into controversy as to whether the

said Rules of 2001 are statutory in nature, we upon perusal of

the entire record find that there was no material irregularity or

illegality on the part of the Appointing Authority in making

appointments of the respondents as per the recruitment rules.

The only objection of the Reviewing Authority and the learned

Counsel for the petitioners before us to the appointments has

been that those candidates who were having more percentage of

marks were not given preference and that is why there is a

material irregularity in the matter of appointments so also the

violation of the recruitment rules. This is the only ground that

has been raised in the vigilance report, departmental

communications and in the pleadings set up before the Tribunal

as well as this Court. There is no other ground for objecting the

appointments except this. The ground regarding abolition of

posts was never raised before the Tribunal in the pleadings and

the same seems to have been raised orally before the Tribunal.

We deal with the said aspect little later.

10. Now taking into consideration the said objection on

facts, at the outset, we find that marks obtained in the

matriculation examination was not the only criteria for making

::: Downloaded on – 09/06/2013 16:26:47 :::
wp1580.10.odt 18/27

the appointments. On the contrary, apart from the marks in the

matriculation examination a very important criteria was that the

candidate should have agricultural land/independent property in

his name and should have proper source of income so also

residence at the same village, where the post office is located.

Secondly, the rule regarding preference to higher percentage of

marks cannot be read to mean that those having higher

percentage of marks were mandatorily required to be selected or

appointed. The use of the very word ‘preference’ does not make

it mandatory on the part of the Appointing Authority to appoint a

candidate, having higher percentage of marks in matriculation

examination and therefore, we find that there was no violation of

rule on the part of the Appointing Authority in the matter of

recruitment as alleged by the petitioners.

11. Looking to the factual data, which has been

considered by the Tribunal and in our opinion rightly, the

difference of percentage of marks in most of the cases is

marginal. Since we have held that there is no violation of rule

regarding recruitment on the part of the Appointing Authority,

even if, some candidates with less percentage of marks were

selected and appointed, no illegality much less material

::: Downloaded on – 09/06/2013 16:26:47 :::
wp1580.10.odt 19/27

irregularity could be said to have been committed by the

Authority. It is important to note that there is no allegation at all

about bias or favouritism by the petitioners even in the vigilance

report or in the pleadings set up before the Tribunal or this Court.

In the wake of these facts and the discussion made by us above,

we find that the decision of the Supreme Court in the case of

Union of India and others (supra) is aptly applicable in the facts

of the case and it would be proper to quote paragraph Nos.12 to

16 from the said judgment, which read thus :

“12. The matter relating to
appointment or recruitment of EDDA is not

governed by any statute but by departmental
instructions. It is now trite that if a mistake is

committed in passing an administrative order,
the same may be rectified. Rectification of a
mistake, however, may in a given situation

require compliance with the principles of
natural justice. It is only in a case where the
mistake is apparent on the face of the record, a

rectification thereof is permissible without
giving any hearing to the aggrieved party.

13. The respondent was recruited not
only on the basis of marks obtained by him in
the matriculation examination but also upon

::: Downloaded on – 09/06/2013 16:26:47 :::
wp1580.10.odt 20/27

consideration of various other criteria necessary
therefor. He filed all necessary and requisite

documents. The candidature of all the
candidates has been considered on their own
merits. Only because one Pitamber Majhi had

obtained higher marks in the matriculation
examination, the same by itself should not have
been a ground for cancelling the order of
recruitment passed in favour of respondent.

14. When a Selection Committee

recommends selection of a person, the same
cannot be presumed to have been done in a

mechanical manner in absence of any allegation
of favouritism or bias. A presumption arises in
regard to the correctness of the official act. The
party who makes any allegation of bias or

favouritism is required to prove the same. In the

instant case, no such allegation was made. The
selection process was not found to be vitiated.
No illegality was brought to our notice. In this

view of the matter, we are of the opinion that
the said Pitamber Majhi by reason of higher
marks obtained by him in the matriculation
examination also cannot be said to be a better

candidate than the respondent herein. In this
view of the matter, we do not find any fault with
the impugned judgment of the High Court.

::: Downloaded on – 09/06/2013 16:26:48 :::

wp1580.10.odt 21/27

15. The Division Bench of the High Court,
in our considered view, correctly applied the law,

which has been crystallised in a number of
decisions of this Court.

16. Indisputably, the respondent has

fulfilled all the essential terms and conditions for
the appointment to the said post. The
respondent alone had submitted all necessary
and required documents before the date

prescribed by the appellants. It may also be

pertinent to mention that at the time of selection
the respondent was the only one who had the

experience of working continuously on the said
post for a period of one-and-a-half years.
Perhaps, all these factors cumulatively
persuaded the authorities concerned to select

the respondent to the said post.”

12. The submission made on behalf of the petitioners

about abolition of posts of the respondents-employees is liable to

be rejected for the reasons more than one. In the first place, in

the pleadings, which were filed before the Tribunal, no such plea

was at all raised in the Original Applications. The said plea

appears to have been set up for the first time before the Tribunal

in arguments. The Tribunal in that regard observed thus in its

::: Downloaded on – 09/06/2013 16:26:48 :::
wp1580.10.odt 22/27

impugned judgment. We quote the relevant portion from

paragraph No.18 as under :

“18. Lastly, in this connection, it is
also pertinent to note that the submission regarding
abolition of post has been taken by the respondents

orally and in the same breath it was submitted that
restructuring of the whole cadre of GDS was
underway. The respondents have not pointed out

that the termination of the services of the

applicants was due to abolition of posts held by
them or because of restructuring of the cadre of
GDS. The respondents have also not given the

circumstances leading to the abolition of posts, if
any. Even the so called policy decision to abolish
the posts has not been placed on record. It is the

admitted factual position that the said abolition of

posts, if any, was not one of the grounds for
termination of the services of the applicants in
question. As such, apparently there is no

co-relation between the abolition of the post and
termination of the services of the applicants…”

13. We have no reason to disbelieve what the Tribunal

has observed in paragraph No.18 merely because the learned

Counsel for the petitioners states that documents were filed

before the Tribunal. We, however, gave opportunity to the

::: Downloaded on – 09/06/2013 16:26:48 :::
wp1580.10.odt 23/27

learned Counsel for the petitioners to file those documents

before us. The learned Counsel for the petitioners filed

additional affidavit dated 16.8.2010 with vigilance report and

other documents. In paragraph No.9 of the additional affidavit, it

is stated as under :

“9. It is submitted, the case of
Shyamrao Damdu Taiwade, Original Application

No. 2249 of 2004, which was also jointly heard by

Applications,

the Tribunal on 17/9/2009 along with 6 Original
the petitioner herein had filed
documents by seeking permission to file

documents with respect to the letters issued by
the Department of Posts so as to revamp Rural
Postal Network as well as imposition of ban in

filling up the GDS posts. These documents were

filed in the above Original Applications so as to
support the contention of the petitioner about
abolition of posts as well as re-structuring of the

cadre as well as ban imposed. Copy of the
communication dated 11th August, 2003 as issued
by the Department of Post which was circulated
by letter dated 12th September, 2003 from the

office of Postmaster General, Nagpur Region,
Nagpur is herewith annexed as Document
No.7.”

::: Downloaded on – 09/06/2013 16:26:48 :::

wp1580.10.odt 24/27

14. From the reading of paragraph No.9 of the additional

affidavit, it is clear that the documents were said to have been

filed in Original Application No.2249/2004 only and there is no

statement that the petitioners had obtained any order on the

application for permission to file those documents. Ignoring all

this, we decided to go through these documents, which were

collectively filed as document No.7. Document No.7 is a

communication dated 11.8.2003 and another dated 12.9.2003.

These two documents filed as document No.7 nowhere show the

abolition of any post but shows that proposal to revamp rural

postal network is likely to be taken up. There is nothing more in

these documents and therefore, contention raised by the learned

Counsel for the petitioners about these documents showing

abolition of posts will have to be rejected.

15. Upon perusal of the additional affidavit, we find that

some documents regarding abolition of posts have been

mentioned in paragraph No.8 of the additional affidavit and

these documents are filed before this Court for the first time as

document Nos.4, 5 and 6. It is not claimed in this paragraph

No.8 that these documents No. 4, 5 and 6 were ever filed before

the Tribunal. We were therefore not required to consider this

::: Downloaded on – 09/06/2013 16:26:48 :::
wp1580.10.odt 25/27

fresh material before this Court for the first time but even then

due to insistence of the learned Counsel for the petitioners, we

went through all these documents No. 4, 5 and 6 and we find

that these documents dated 20.09.2004, 26.12.2005 and

18.4.2006 indicate abolition of 34, 10 and 12 posts of G.D.S.

respectively at the places shown in the annexure thereof. As a

matter of fact, after filing these documents, it was the duty of

the learned Counsel for the petitioners to corelate these

documents to the respondents-employees but no such attempt

was made and these documents were just casually filed on the

record. We, however, have gone through these documents and

compared them with the names etc. respondents-employees and

we find from these documents that except Malegaon B.O.,

G.D.S., M.D. Saoner S.O. under letter dated 18.4.2006

(Document No.6) relating to Sanjay Govindraoji Chandurkar, no

other posts held by the other respondents are shown to have

been abolished. At any rate, the post of this Sanjay Govindraoji

Chandrukar shown to have been abolished is w.e.f. 30.4.2006.

16. Physical verification carried out by us thus shows that

the posts held by the respondents were never abolished. Thus,

even on merits the contention regarding abolition of posts

::: Downloaded on – 09/06/2013 16:26:48 :::
wp1580.10.odt 26/27

advanced by the learned Counsel for the petitioners is without

any merit. At any rate, even in the case of Sajnay Govindraoji

Chandurkar, whose post is shown to have been abolished after

his termination, the Tribunal has taken care to observe that he

would be governed by restructuring and therefore, we find no

reason to interfere with the well reasoned judgment made by the

Tribunal. Since the respondents-employees have been

unjustifiably kept out of employment at least during the

pendency of these writ petitions, the petitioners having obtained

stay from this Court and in the light of the above discussion, we

find this to be a fit case, where cost is required to be imposed on

the petitioners. In the result, we pass the following order.

ORDER

(i) Writ Petitions are dismissed with costs of

Rs.5,000/- (Rupees Five Thousand Only) payable by the

petitioners to each of the respondents within a period of eight

weeks from today.

::: Downloaded on – 09/06/2013 16:26:48 :::

wp1580.10.odt 27/27

(ii) The petitioners shall comply with the order of

the Tribunal within a period of eight weeks from today and upon

failure to comply the said order, the petitioners will have to pay

the T.R.C.A. thereafter.

JUDGE JUDGE

Advocate Shri R.S. Sundaram for the petitioners

prays for stay of this judgment. As the matter concerns

employment in rural area, request is rejected.

                     JUDGE                                 JUDGE





    ssw





                                                         ::: Downloaded on - 09/06/2013 16:26:48 :::