Supreme Court of India

Lakhwinder Singh vs Union Of India & Ors on 10 July, 2008

Supreme Court of India
Lakhwinder Singh vs Union Of India & Ors on 10 July, 2008
Author: A Kabir
Bench: Altamas Kabir, V.S. Sirpurkar
                              IN THE SUPREME COURT OF INDIA

                   CIVIL APPELLATE JURISDICTION

      SPECIAL LEAVE PETITION(CIVIL) NO.8501 OF 2007



     Lakhwinder Singh                           ...
     Petitioner


                                  Vs.


     Union of India & Ors.                 ...Respondents



                          J U D G M E N T

ALTAMAS KABIR,J.

1. This Special Leave Petition is directed

against the judgment and order dated 22nd

March, 2007 passed by the Delhi High Court

dismissing Writ Petition No. 899 of 2006 filed

by the petitioner herein challenging the

decision of the Central Government, to reject

the recommendation made by two Special

Selection Boards for promoting the petitioner

to the rank of Lieutenant General.
2

2. The petitioner, who was commissioned as a

Second Lieutenant in the Indian Army on 16th

December, 1967, was promoted to the rank of

Major General in the year 2001. Two

successive Special Selection Boards of the

Indian Army recommended the petitioner for

promotion to the rank of Lt. General, but the

Central Government did not approve the said

recommendations. General. The said decision

of the Central Government was challenged by

the petitioner in the aforesaid Writ Petition

on the ground that such denial of promotion to

the petitioner to the rank of Lt. General was

arbitrary, discriminatory, whimsical and in

violation of the rules and the established

procedure of selection and it also offended

the principles laid down in various judicial

pronouncements both by the High Courts as well

as this Court.

3. According to the case made out by the

petitioner, he was engaged in active combat at

Dera Baba Nanek in the Punjab Sector during
3
the Indo-Pakistan War and was recommended for

Vir Chakra award. He also took part in

various operations, including operations

relating to counter-insurgency, such as

operation Blue Star, in Punjab in 1984. In

1999, he was posted to command an Artillery

Brigade in the active insurgency area in

Kashmir. The Brigade under the petitioner’s

command was mobilized to fight the Kargil

War/Operation Vijay in Drass-Kargil Sector in

1999. For the petitioner’s participation in

the Kargil War he was awarded the Yudh Sewa

Medal in August, 1999.

4. On account of his service profile, the

petitioner was promoted to the rank of Major

General and was posted as General Officer

Commanding 40 Artillery Division, which was

the only Artillery Division of the Indian Army

at the relevant time and he led Operation

Parakram in 2002. In 2003 he was posted to

the Northern Command and participated in the

Operational Command, which was responsible for
4
the insurgency-affected Jammu and Kashmir

Sector.

5. It is the further case of the petitioner that

all promotions above the rank of Colonel are

made not on the length of service put in by an

officer but on the basis of selection. It is

the petitioner’s case that he was promoted on

first consideration right from the rank of

Colonel to Major General on a competitive

basis. For selection, from the rank of Major

General to Lt. General, a Special Selection

Board is constituted by the Chief of the Army

Staff, hereinafter referred to as “COAS”,

under powers delegated to him under the

authority of the President. The said Board

comprises the Chief of Army Staff, the Vice-

Chief of Army Staff and the six senior-most

Lt. Generals, who make recommendations for

promotion to the rank of Lt. General and

appointments are made after the

recommendations are approved by the Ministry

of Defence and other competent authorities.
5

6. It is the petitioner’s case that the Special

Selection Boards are expert bodies which

consist of the COAS, the Vice-Chief of Army

Staff and the six Corp-Commanders representing

different fields/ branches of the Army,

including officers from technical and non-

technical fields. According to the

petitioner, a person who has been recommended

by the Special Selection Board can hardly be

ignored by the Government for promotion.

7. As far as the petitioner is concerned, the

first Board for Selection was held on 27th of

February, 2004, in which four names were

unanimously recommended, including the name of

the petitioner. Before promotions could be

given in terms of the recommendations made,

one of the four candidates superannuated on

31st August, 2004 and one of the others

expired on 3rd September, 2004. According to

the petitioner, without, however, applying its

mind to the aforesaid facts, the Government

returned the recommendations of the Board on
6
the ground that four names had been

recommended when there were only three

vacancies, though, at the relevant time, there

were only two officers left against three

vacancies. Despite the above, only one of the

recommended candidates, Major General A.

Vasudeva was promoted to the post of Lt.

General by the Central Government but the

petitioner’s case for promotion was rejected

and the said decision was declared after a

period of 10 months. The petitioner has

contended that he was the only officer amongst

the General Officers recommended for promotion

as Lt. General in the Staff Stream.

8. Aggrieved by his non-selection to the post of

Lt. General, the petitioner filed a non-

statutory complaint with the COAS on 17th

January, 2005. The same remained unattended

to and ultimately on 1st April, 2005, a second

Board was held. Once again, the Board

recommended the name of the petitioner for

promotion to the rank of Lt. General. It has
7
been emphasised by the petitioner that both

the Boards were headed by the functioning

Chiefs of Army Staff. In the list recommending

the names of five officers for promotion to

the rank of Lt. General, the petitioner’s name

was shown at serial No.1. When the result of

the second Board was declared on 30th June,

2005, the petitioner found that he had once

again been superseded and the recommendation

of the second Board, as far as he was

concerned, was not approved by the Central

Government.

9. It is also the case of the petitioner that two

of the recommended candidates, Major General

Utpal Bhattacharya and Major General A.K.

Saini, were to superannuate on 1st July, 2005

and 31st August, 2005, respectively, and

consequently in the vacancy arising on 1st

February, 2006 only two officers, namely, the

petitioner and Major General Y.K.Jain should

have been promoted. However, on 29th/30th July,

2005, two vacancies were created and just
8
before the retirement of Major General U.

Bhattacharya, the rank of Lt. General was

conferred on them.

10. Aggrieved by the aforesaid action of the

respondent, the petitioner filed another

statutory complaint on 29th August, 2005 with

the Ministry of Defence challenging his

supersession, but the same was rejected by a

cryptic order on 29th December, 2005. It is

the petitioner’s case that although there were

vacancies in the rank of Lt. General to which

the petitioner was entitled to be promoted,

the respondents did not fill up the available

vacancies as the petitioner was due to retire

on 31st May, 2006.

11. The grievance made out by the petitioner in

his Writ Petition is that despite his

excellent service profile and unblemished

service for a period of 38 years and two

successive recommendations for promotion, he

was denied promotion to the rank of Lt.
9
General in an arbitrary and high-handed

manner.

12. Appearing for the petitioner, learned senior

counsel, Mr. Patwalia, repeated and reiterated

the case made out by the petitioner in his

Writ Petition and emphasised the fact that

despite the recommendation of two Special

Selection Boards, consisting of the COAS, the

Vice-Chief of Army Staff and the six senior

Lt. Colonels in the Army, the Central

Government had wrongly withheld promotion to

the petitioner from the rank of Major General

to the rank of Lt. General. Mr. Patwalia

submitted that the senior-most officers of the

Indian Army, who were acquainted with the

qualities of the officers under consideration,

had made the recommendations for promotion of

the petitioner to the post of Lt. General, and

accordingly, such recommendation by two

successive Boards, should not have been

rejected. It was submitted that except for

indicating that in comparison to the other
10
recommended candidates, the petitioner had a

weak profile, no other satisfactory reason had

been given by the respondents for rejecting

the recommendation made by the Special

Selection Boards in the petitioner’s favour.

13. Mr. Patwalia urged that while the petitioner

may not have obtained the grading of 9 in the

box grading, for the purpose of promotion, of

the recommendees, he was the only officer who

had seen active combat during the Kargil War

and had been decorated for the same. Mr.

Patwalia urged that despite the fact that the

petitioner did not possess any Box Grading of

“9”, the Special Selection Boards still

recommended him for promotion to the rank of

Lt. General, not once, but on two occasions,

which surely reflected the fact that Box

Grading of “9” was not of such significance

as to deny promotion to the petitioner to the

rank of Lt. General. Referring to the

criteria/factors, which are considered for

selection to the post of Lt. General, in terms
11
of the policy devised by the Central

Government, Mr. Patwalia submitted that only

the Annual Confidential Report profile of the

officer appears to have been taken into

consideration while rejecting the

recommendation of the Special Selection Board

to promote the petitioner to the rank of Lt.

General. He pointed out that one of the 7

criteria was consistent recommendations for

promotion to the next higher rank. It was

submitted that such criteria appears to have

not been given due importance by the Central

Government while rejecting the successive

recommendations made in the petitioner’s

favour. Although, no case of malafides had

been made out on behalf of the petitioner

either before the High Court or before this

Court, it was submitted that despite the fact

that the petitioner’s case for promotion was

rejected, two posts were created to

accommodate two officers as a special favour

to promote them to the rank of Lt. General
12
just before they retired from service.

Accepting the position that promotion was not

a matter of right, Mr. Patwalia concluded by

urging that an officer who had been selected

by the Special Selection Board consisting of

the highest officers in the Indian Army was

entitled to request the Court to look into the

records to ascertain the reason for such

rejection.

14. Appearing for the respondents, learned senior

counsel, Mr. Doabia, submitted that the

petitioner was first recommended for promotion

to the rank of Lt. General, along with three

other officers, by the Special Selection Board

on 27th February, 2004, but when the said

recommendation was taken up for consideration

by the Central Government, it was discovered

that the Special Selection Board had presumed

four vacancies when only three vacancies were

available. Thereafter, on a comparison of the

profiles of all the officers, the petitioner

was found to have the weakest profile and was
13
graded “unfit” for promotion. Even when the

second recommendation was made by the Special

Selection Board on 1st April, 2005, on a

comparison of the profiles of the officers

recommended, the petitioner was once again

found to have the weakest profile and

accordingly graded “unfit”. It was submitted

that such consideration to hold the petitioner

“unfit” in comparison to the others

recommended officer, was a decision taken not

by the COAS alone, in his individual capacity,

but by the Ministry of Defence in a

representive capacity, which also included

the COAS. In fact, it was submitted that as

names of five officers had been recommended

against three vacancies, the cases of all the

officers wee considered on a comparative basis

and since the petitioner was found to have the

weakest profile amongst all the officers

recommended, he was once again graded as

“unfit”. It was submitted that no undue

preference had been shown or given to any of
14
the concerned officers, but since from the

records the petitioner was found to have the

weakest profile, he had been graded as “unfit”

since only three vacancies were available

while five names had been recommended for

promotion.

15. It was lastly submitted that Para 108 of the

Regulations for the Army, 1987, which provides

for the constitution and duties of Selection

Boards, clearly indicates that the assessment

of the Selection Board shall be recommendatory

in nature and not binding until approved by

the Competent Authority namely, the COAS or

the Central Government as the case may be. The

said Regulation also provides that both the

Central Government and the COAS have an

inherent power to modify, renew, approve with

variation or repeal the recommendations of the

Selection. It was urged that it was,

therefore, evident that the recommendation of

the Special Selection Board was not binding

and had to be approved by the Central
15
Government or the Chief of the Army Staff. In

support of his aforesaid submission learned

counsel referred to the decision of this Court

in Union of India and Ors. Vs. Lt. General

Rajinder Singh Kadyan [2000 (6) SCC 698] in

which this Court, inter alia, held as

follows:-

“Of course, considering the nature of
rigorous standards adopted in the matter
of selection of officers from the stage of
Lt. Colonel onwards up to the stage of Lt.
General, in the usual course it may be
that the senior-most officer is selected
as the Army Commander. But that does not
debar the Chief of the Army Staff or the
Union of India from making the selection
of any other person for good reasons who
fulfils the necessary criteria.”

16. Reliance was also placed on another decision

of the Delhi High Court in the case of Union

of India vs. Col. Shyam Kumar, 1982 (3) DRJ

225, in which it was held that the assessment

of the Selection Board is purely

recommendatory in character and that the power

of the appointing authority to accept or even
16
vary the recommendation of the Selection Board

is implicit.

17. It was urged that since the petitioner’s case

had been considered at the highest level of

the appointing body, in which the COAS was

also present, no interference was called for

with the decision either of the said authority

or the High Court.

18. Having considered the submissions made on

behalf of the respective parties, we are not

inclined to interfere with the decision of the

High Court impugned in this proceeding.

19. It is no doubt true, that the name of the

petitioner had been recommended on two

occasions by two successive Special Selection

Boards for promotion to the post of Lt.

General, but on each occasion, he was declared

unfit, on account of the fact that there were

lesser number of vacancies available than the

number of candidates recommended and it was

found on a comparative assessment that of all

the recommended officers, he had the weakest
17
profile. It is also no doubt true that the

Special Selection Board consists of the

highest-ranking officers of the Indian Army,

but its suggestions are only recommendatory in

nature and under the Army Regulations, can be

varied or interfered with by the Appointing

Authority, as has been done in the instant

case. It is unfortunate that the

recommendations were made in excess of the

vacancies available which necessitated a

comparison to be made of the profiles of the

recommended candidates in which process the

petitioner got eliminated, but having gone

through the official records, which were

produced before us, we find that the entire

question was considered and dealt with by the

Central Government in a manner which was

completely free from bias and based on the

service records of the different officers.

The active service of an officer during War

and Battle Awards and Honours earned during

such action, is one of the several factors to
18
be taken into consideration by the Special

Selection Board in recommending promotion from

the post of Major General to Lt. General.

While the petitioner may have better records

in the said category, the Board has also to

take into consideration various other

categories which have been set out in the

judgment of the High Court impugned in this

Special Leave Petition. It is only on an

overall assessment that the profile of an

officer is prepared and had been so prepared

in the instant case where a comparison had to

be made in filling up the available vacancies.

20. Apart from the two decisions referred to

hereinabove which support the case of the

respondents, various other decisions were also

referred to on behalf of the parties, but the

same are not really relevant for a decision in

this case, having regard to the view taken by

us on the basis of the materials available to

us.

19

21. In the circumstances indicated hereinabove, no

interference is called for with the impugned

judgment of the High Court and the Special

Leave Petition is, accordingly, dismissed.

22. There will be no order as to costs.

………………………………………J.

(Altamas Kabir)

………………………………………J.

(V.S.Sirpurkar)
New Delhi
Dated: July 10,2008