Supreme Court of India

K.S. Reddy & Ors. vs Principal Secy. To Govt. Of A.P. & … on 4 April, 2000

Supreme Court of India
K.S. Reddy & Ors. vs Principal Secy. To Govt. Of A.P. & … on 4 April, 2000
Equivalent citations: 2000 (3) SCALE 154
Bench: G Pattanaik, R Sethi, S V Patil


ORDER

1. The direct recruits to the posts of Deputy Executive Engineer in the Department of Irrigation, State of Andhra Pradesh, are the petitioners assailing the principles on which the inter se seniority between them and the promotees has been determined.

2. The main plank of the arguments advanced by Mr. Subramaniam, the learned senior counsel and M.L. Nageshwar Rao, learned Counsel appearing for the petitioners in support of their claim is that, by the judgment of this Court what was protected in respect of those promotees prior to 31.12.1982 is the factum of promotion even though that might have been in excess of the quota as provided under the Statutory Recruitment Rules but not their seniority and, according to the learned Counsel, if a person has been appointed beyond the quota provided under the Statutory Rules, then by compassion his promotion may not be disturbed, but by no stretch of imagination, he can get seniority also on that score. In support of this contention, a number of decisions of this Court have been placed before us starting from K.R. Prasad and Ors. v. B. Rosain and Ors. 1988 Supp. 220 C. Radhakrishna Reddy v. State of A.P. 1990 Supp. SCC 638, D. Hanmanth Rao and Ors. v. State of A.P. 1990 Supp. SCC 524 as well as J. Chandrashekhar Reddy v. D. Arora , the last one arising out of a contempt proceeding filed in this Court.

3. The original decision had been rendered by Justice R.N. Misra (as His Lordship then was) and the very learned Judge in the subsequent decision has also interpreted as to what has been held in the first decision and has categorically said that the promotees prior to 31.12.1982 even beyond the quota meant for them will be allowed to continue in the promotional post and also their seniority inter se will not be disturbed in any manner. It may be stated so far as the seniority of these persons are concerned, it is not governed by the Recruitment Rules, but by the Andhra Pradesh State and Subordinate Services Rules.

4. Having examined all the decisions placed before us, we do not find that in any decision a view has been taken that only the Court has protected their promotion and not their seniority, and possibly that is the reason why recently a Bench of this Court in the case of J. Chandrashekhar Reddy (supra) did not interfere with on being approached by the direct recruits of R&B Department. In that view of the matter and on the facts and circumstances of the case in hand, we are not inclined to reopen the matter and examine any further. The Special Leave Petitions accordingly stand dismissed.