High Court Madhya Pradesh High Court

Narendra Kumar Singh vs Madhya Pradesh State Electricity … on 22 July, 2010

Madhya Pradesh High Court
Narendra Kumar Singh vs Madhya Pradesh State Electricity … on 22 July, 2010
                               1
    Narendra Kumar Singh & Raj Kumar Jain vs. MPSEB & Ano.




                       W.P No.7666/2010 (S) &

                           W.P No.7146/2010 (S)
22.07.2010

       Shri D. K. Dixit, learned counsel for the petitioners.
       Shri P. S. Nair, learned Senior Counsel with Shri Rajas

Pohankar for the respondents.

With the consent of the learned counsel for the parties, the

matter is heard finally.

The issue involved in both the petitions, i.e. W.P

Nos.7666/2010(S) and 7146/2010(S), being identical, they are

heard together and decided by a common order.

The facts, in brief, are that the petitioners in both the

aforesaid petitions were initially appointed as Assistant Engineer in

the establishment of the respondent Board and were subsequently

promoted on probation as Executive Engineer by order dated

7.2.2005. By impugned order dated 12.5.2010 they have been

reverted back on the post of Assistant Engineer on the ground that

they have not successfully completed their period of probation.

It is submitted by the learned counsel for the petitioners that

the petitioners, having been continued on probation for such a long

time, should have been confirmed as no adverse remarks or entries

have been communicated to them. The learned counsel for the

petitioners further submits that the respondent authorities have

issued the impugned order by misinterpreting the circular dated

1.7.2005 issued by the respondent Board wherein necessary
2
Narendra Kumar Singh & Raj Kumar Jain vs. MPSEB & Ano.

criteria for confirmation has been prescribed by restricting the

consideration of the ACR’s to the first three years of probation. It is

submitted that in view of the aforesaid misinterpretation of the

circular, the respondent authorities have deprived the petitioners of

their right to continue on the promotional post which is contrary to

law.

The learned Senior Counsel for the respondent Board

submits that in accordance with the order of promotion of the

petitioners as Executive Engineer and in view of the circular dated

1.7.2005, they were promoted on probation for a period of two

years which was extendable by a further period of one year and the

confirmation was was subject to issuance of a specific order of

confirmation by the Board as prescribed by Clause-E of the circular

dated 21.4.1990. It is submitted that as no order of confirmation in

respect of the petitioners was passed, they have been and are

deemed to have been continued on probation from 7.2.2005. It is

further submitted that the petitioners’ service record in respect of

the years 2006, 2007 and 2008 indicates that they were not

awarded 2 “B” grades during that period which is an essential

requirement as prescribed by circular dated 1.7.2005 by the

respondent Board and in such circumstances the respondent

authorities by the impugned order dated 12.5.2010 have reverted

the petitioners on the post of Assistant Engineer.

The learned counsel for the respondents has relied upon the

judgment of the Supreme Court rendered in the cases of High
3
Narendra Kumar Singh & Raj Kumar Jain vs. MPSEB & Ano.

Court of M.P. Through Registrar and Others (2001) 7 SCC 161

and Commissioner of Police, Hubli and Another vs. R. S. More

(2003) 2 SCC 408 in support of his contention that in cases where

a specific order of confirmation is required, the employee is

deemed to have been continued under probation and cannot be

deemed to have been confirmed on the lapse of the prescribed

period of probation.

The aforesaid legal position is not disputed or controverted

by the learned counsel for the petitioners. He however submits that

as the petitioners continued on probation from 7.2.2005 till

12.5.2010, the service record of the entire period of probation

should be taken into account for considering their cases for

confirmation. It is further submitted that the circular dated 1.7.2005

prescribing the criteria for confirmation was issued by the Board

subsequent to the petitioners’ promotion on the post of Executive

Engineer on 7.2.2005 and, therefore, the criteria of being awarded

2 “B” grades has no applicability to the petitioners’ case and as no

adverse remarks or entry has been communicated to them, they

should be confirmed on the post of Executive Engineer without

further scrutiny.

I have heard the learned counsel for the parties at length.

From a perusal of the promotion order dated 7.2.2005 and the

circular dated 21.4.1990 and 1.7.2005, I am of the considered

opinion that the criteria for confirmation prescribed by circular dated

1.7.2005 is applicable to the cases of confirmation of the petitioners
4
Narendra Kumar Singh & Raj Kumar Jain vs. MPSEB & Ano.

also as the circular does not prescribe or alter any essential

eligibility qualification prescribed by the rules for promotion. Had

that been the case the situation would have been different. In the

instant case as the respondent Board has only prescribed the basic

yard-stick and criteria to be adopted while considering and

scrutinizing cases for confirmation so as to bring in uniformity, no

fault can be found with the act of the respondents in applying the

same to the cases of the petitioners as that does not effect any

vested or other right of the petitioners. The contention of the

learned counsel for the petitioners that the respondent authorities

have changed the criteria for confirmation by prescribing 2 “B”

grades whereas only satisfactory service was required for

confirmation also warrants no consideration in view of the fact that

the respondent authorities by circular dated 1.7.2005 have only

prescribed the criteria of satisfactory service i.e. obtaining 2 “B”

grades during the period of probation. In the circumstances the

aforesaid submission of the learned counsel for the petitioners,

being meritless, is rejected.

It is next contended by the learned counsel for the

petitioners that the service record of the petitioners for the entire

period of probation should have been considered by the respondent

authorities before issuing the impugned order dated 12.5.2010

whereas the respondent authorities have only considered the

service record of the petitioners for the period 2005, 2006 & 2007.
5
Narendra Kumar Singh & Raj Kumar Jain vs. MPSEB & Ano.

A perusal of the circular dated 1.7.2005, a copy of which has

been filed by the learned counsel for the petitioners alongwith the

petition, clearly indicates that the employee must have 2 “B” grade

ACR’s in two years of the period of probation. Clause (iii) of para

(a) of the aforesaid circular further prescribes that if an

officer/employee fails to get 2 “B” grade out of three years ACRs,

he should be reverted. Apparently the circular is dealing with

normal and regular cases of confirmation of probationers which are

duly considered within the period prescribed by the Rules, i.e

completion of two years probationary service or the extended

period of three years. The circular does not cater to cases like the

present one where the petitioners have been continued on

probation for 5 years. As the very object of keeping an employee

on probation is to examine the performance and suitability of the

individual on the promoted post during the period of probation, the

respondent authorities must consider the service record of the

petitioners for the entire period of probation which includes the

extended period of probation as well as the period of service

rendered on probation by the employee, on which he has no

control, till the date a positive or negative order of confirmation is

passed by the respondent authorities.

In the instant case, while the maximum period of probation

including the extended period as prescribed by the circulars is three

years, the circulars specifically prescribe that the employee shall

remain on probation till a specific order of confirmation is passed by
6
Narendra Kumar Singh & Raj Kumar Jain vs. MPSEB & Ano.

the authorities. In such circumstance, the period of probation of the

petitioners includes the entire period of service rendered by them

on probation on the promotional post of Executive Engineer i.e.

from 7.2.2005 till 12.5.2010. It is to be noted that the respondent

authorities are themselves responsible for continuing the petitioners

on probation and not considering their cases for confirmation within

the prescribed period. In such circumstances, I am of the

considered opinion that the respondent authorities are required to

consider the entire service record of the period of probation for the

purpose of considering the case of the petitioners for confirmation

on the post of Executive Engineer.

The learned counsel for the petitioners has relied upon the

judgment of the Supreme Court rendered in the case of State of

Punjab vs. Baldev Singh Khosla AIR 1996 SC 2093, wherein in

para-5 the Supreme Court has held as under:-

“The rule also envisages that during the period
of probation, the appointing authority is required to the
performance of the work done by the probationer to
the satisfaction of the appointing authority. It is seen
that for the year 1991 and 1992 there were adverse
remarks made upon the performance of the
respondent. Obvious for that reason, his confirmation
was not made. On the other hand, the period of
probation was further extended as admitted by the
respondent. Under these circumstances, he cannot
be deemed to have been confirmed. However, since
the authorities had extended the period of probation
and given him chance to improve his performance
7
Narendra Kumar Singh & Raj Kumar Jain vs. MPSEB & Ano.

during the year 1993-94, that period was not taken
into consideration before reverting the respondent
from service. The appointing authority is, therefore,
directed to consider whether he is fit to be confirmed,
on the basis of his performance for the subsequent
period and in case it considers that he may be
confirmed, it would be open to them to pass
appropriate orders. In case, even after consideration
of the performance for the year 1993-94, his record is
not found satisfactory, appropriate orders may be
passed and communicated to the respondents. “

The conclusion recorded by me is in conformity with the law

laid down by the Supreme Court in the aforesaid judgment.

In the facts and circumstances as aforesaid, the petitions filed

by the petitioners are allowed to the extent that the impugned order

of reversion dated 12.5.2010 is hereby quashed. The matter is

reverted back to the authorities for reconsideration of the cases of the

petitioners for confirmation on the post of Executive Engineer by

taking into consideration the entire period of service rendered by

them on probation i.e. from 7.2.2005 to 12.5.2010. The aforesaid

exercise be undertaken and completed by the respondent authorities

as expeditiously as possible, preferably within a period of three

months from the date of receipt of a copy of the order passed today.

With the aforesaid direction, the petition stands disposed of.
C.C as per rules.

( R. S. JHA )
JUDGE
mms/-