High Court Jharkhand High Court

Niranjan Prasad Deo & Ors. vs State Of Jharkhand & Ors. on 11 July, 2011

Jharkhand High Court
Niranjan Prasad Deo & Ors. vs State Of Jharkhand & Ors. on 11 July, 2011
   IN THE HIGH COURT OF JAHRKHAND AT RANCHI

                    L.P.A. No. 597 of 2006

    Niranjan Prasad Deo & others                            ..... Appellants

                           Versus

    The State of Jharkhand and others                        ...... Respondent

                                        ...
        CORAM :       HON'BLE THE ACTINGCHIEF JUSTICE
                       HON'BLE MRS.JUSTICE JAYA ROY

                                        .....

For the Appellants : M/s Shree Prakash Sinha & Satya Prakash Sinha,Advocates
For the State : Advocate General
For the Respondents : M/s J.P.Gupta, I.Sen Choudhary, S.P.Roy, R.S.Mazumdar,
Tapas Kabiraj, Saurav Arun, S.N.Prasad,Rajiv Ranjan,
Prabhash Kumar & Manish Mishra,Advocates
…..

C.A.V. On 8th June,2011 Delivered on 11th July,2011

Prakash Tatia, Act.C.J: This Letters Patent Appeal has been preferred to

challenge the order dated 14th July,2006 passed by the learned Single

Judge in W.P.(C)No. 6629 of 2005( Arvind Kumar and ors. Vrs. State of

Jharkhand and ors.), by which the writ petition of the petitioner to

challenge the order of promotion/appointment of some of the

respondents issued vide Notification no. 5775 dated 14th December,

1987 as also the orders of appointment of other respondents, which

were issued vide Notification nos. 1671 dated 13th April, 1988 and 5001

dated 10th August, 1989, has been dismissed after observing that the

petitioners are challenging the promotion and/or appointment of the

respondents and others issued 16 to 21 years back, and so far as issue of

seniority is concerned, the matter having been settled by the Hon’ble

Supreme Court, rendered in the case of Sanjay K.Sinha-II Vrs. State

of Bihar, reported in (2004) 10 SCC 734 , no further order is required

to be given. The learned Single Judge also observed that the State

Government is supposed to act in terms with the aforesaid decision of

the Supreme Court rendered in the case of Sanjay K.Sinha-II (supra)
2.

and if provisional gradation list dated 30th November, 2004 has been

issued in violation of the the Supreme Court’s order and that has been

brought to the notice of the authorities by the petitioners, the State

Government is required to decide such objection expeditiously. The

learned Single Judge further observed that it is expected that the State

Government will finalize the seniority list preferably within four months

from the date of receipt/ production of a copy of the order passed by the

High Court.

2. Aggrieved with the above order dated 14th July, 2006, the

appellants have preferred this Letters Patent Appeal.

3. This Court on 16th May, 2011 found that in the present Letters

Patent Appeal only notices for application under Section 5 of the

Limitation Act were issued as the appeal was preferred after delay of

107 days and since the learned Single Judge vide impugned order dated

14th July,2006 directed the State to take some decision in consonance

with the decision of the Supreme Court delivered in Sanjay K.Sinha-

II’s case , therefore, it was found proper to look into the merit of the

case without service of the notice for condonation of delay upon the

other respondents because if subsequent development has rendered this

appeal infructuous then there is no need to issue notice to the unserved

respondents. The learned Advocate General was requested to assist the

Court in the matter upon which the learned Advocate General pointed

out that he was counsel for the writ petitioners in earlier writ petition

and after taking notice of that fact this Court requested the learned

Advocate General to assist the Court only to address on the back ground

of the case and pursuant thereto the learned Advocate General brought

to our attention to the judgment of the Supreme Court delivered in the

case of Sanjay K.Sinha-II(supra) only, which judgment has already

been considered by the learned Single Judge. However, we have heard
3.

learned counsel for the appellants at length on the question whether the

present Letters Patent Appeal has become infructuous, in view of the

subsequent event or not.

4. It will be appropriate to recapitulate the facts of the case. The writ

petitioners have challenged the appointment of the respondent nos. 9

and 10, who were appointed on the posts of Assistant Conservator of

Forests, by competing in competitive examination in the year, 1985 and

were appointed vide notification no. 5775 dated 14th December, 1987,

which appointment, according to the petitioners, were given beyond the

advertised seventeen vacancies for general candidates and for quashing

the appointment of ten candidates, namely, respondent nos. 11 to 13 and

respondent nos. 14 to 20, whose appointment were made in two phases

vide notification no. 1671 dated 13th April, 1988 and vide notification

no. 5001 dated 10th August, 1989, which, according to the petitioners,

was made without any advertisement and was only to fill up the vacant

seats, allotted to the State of Bihar in the Training College, run by

Government of India. Then the petitioners have prayed for quashing the

retrospective seniority, given to 1987 batch promotee Assistant

Conservators of Forests (respondent nos. 21 to 41), who, according to

the petitioners, were already held to be appointed irregularly against

non-existing substantive vacancies, as held by the Hon’ble Court in the

case of Sanjay K.Sinha-II (supra). Then, the petitioners further prayed

for quashing the promotion and consequential seniority of respondent

no. 42, who was promoted to the post of Assistant Conservator of

Forests on 31st December, 1985 by the Government of Bihar, in

violation of letter dated 23rd September, 1985 of the Chief Conservator

of Forests, Bihar, whereby, it was already disclosed that quota for the

said promotion has already been occupied by the preoccupied by the
4.

source of recruited persons. The petitioners are aggrieved against the

placement of respondent no.42 Mr. R.L. Panna at first place in the

seniority list by the Forest & Environment Department, Government of

Jharkhand, vide resolution no. 2920 dated 26th July, 2004, over and

above 25 direct recruits of 1985 examination. Then the petitioners

further prayed for quashing of retrospective promotion and

consequential seniority, given to the promotee Assistant Conservators of

Forests (respondent nos. 43 to 48) w.e.f. 30th March, 1990, which

retrospective promotion was given in spite of the fact that petitioners’

names were recommended by the Bihar Public Service Commission,

much earlier vide letter no. 363 dated 3rd November, 1989. Then the

petitioners prayed for quashing the induction of respondent nos. 49 and

50 into Bihar Forest Services Cadre, as Assistant Conservators of

Forests, despite they having acquired Honours Degree in Forest Training

prior to 26th December, 1989, which, according to the petitioners, is in

violation of Rule 3(aa), added into the the Bihar Forest Services Rules,

1953. Then the petitioners further prayed for prohibiting the Forest and

Environment Department, Government of Jharkhand, from acting upon

resolution no. 2920 dated 26th July, 2004 of Government of Jharkhand

and tentative gradation list, by sending the names of the officer of State

Forest Services Cadre for induction into Indian Forest Services Cadre or

any promotional benefits to the respondents, without publishing final

gradation list, in view of the various objections to the tentative gradation

list dated 30th November, 2004 and lastly prayed for a direction to the

respondent-State of Jharkhand to publish the final gradation list, at the

earliest, keeping in view the objection to the tentative gradation list

dated 30th November, 2004 in the light of the judgment of the Hon’ble

Supreme Court, delivered in the case of Sanjay K.Sinha-II (supra).

5. A bare perusal of the reliefs, referred above, clearly indicate that
5.

the petitioners have prayed for several different reliefs, which may not

have any direct relation with each other, but, since the learned Single

Bench of this Court was of the view that the petitioners’ challenge to the

promotion/appointment of the respondents, made after 16 to 21 years,

cannot be entertained and since, the issue regarding seniority has already

been decided by the Hon’ble Supreme Court and the guidelines have

already been given in the judgment in the case of Sanjay K.Sinha-

II(supra), then the State should act in consonance with the views

expressed in the said case and therefore, we may examine the limited

issue as to whether the appellants can maintain the Letters Patent Appeal

to challenge the appointment referred above as well as the others and

appellants are entitled to any relief beyond the relief granted by the

learned Single Judge by issuing direction to the State to take a decision

regarding the above claim of seniority of the officers, in the light of

Sanjay K.Sinha-II’s case.

6. From the facts referred above, it is clear that the appellants had

challenged the appointment made vide notification no.5775 dated 14th

December, 1987 and the appellants are appointees of the year 1990, as

has been admitted in paragraph-4 of the writ petition. The writ

petitioners are direct recruits of the Batch of 1990. In Sanjay K.Sinha-

II’s case, the same appointment made on 14th December, 1987 were

under challenge and matter came up before Hon’ble Supreme Court and

Hon’ble Supreme Court in Sanjay K.Sinha-II and others Vrs. State of

Bihar and others, reported in (2004)10 SCC 734 examined the

challenge to the appointment made vide order dated 14th December,

1987, when it was challenged by the promotees in the service. The

Hon’ble Supreme Court after considering the cadre strength of Bihar

Forests Service and distribution of a post to promotees and direct

recruits in paragraph-12 held as under :

6.

” It is clear from the admissions made on behalf of the
respondents by way of affidavits filed in judicial proceedings that
sanctioned number of posts were not available in the year 1987
when the respondents were promoted as ACFs, rather the
promotions were made against non existing posts. Can such
promotions confer any right on the officers concerned
particularly over and above the other duly appointed officers in
the service like the appellants ? In this connection we have to note
that Rule 35 of Bihar Forest Service Rules provides that seniority
of officers appointed to the service is to be determined with
reference to the date of their substantive appointment. In order to
become a number of the service the persons concerned has to
satisfy at least two conditions – first, appointment must be in
substantive capacity, and second, the appointment has to be to the
post of service according to the Rules and within the quota to a
substantive vacancy ( per Keshav Chandra Joshi v. Union of
India)

Further, in paragraph-13, it has been held as follows :

” In the present case, neither of the two conditions is
satisfied. The post to which substantive appointments were to
be made were not available, therefore, there could be no
appointment to the service when there is no appointment to
the service, much less substantive appointment to the service,
the promotees could not be given seniority with effect from
the purported date of their promotions”

7. However, inspite of holding that at the relevant time, the posts

were not available for appointment over which appointments have been

given to the persons vide order dated 14th December, 1987, the Hon’ble

Supreme Court did not choose to declare those appointment illegal nor

has quashed the said appointment. However, for other relief with respect

to seniority of the appellants over the respondents, the appointee, by

virtue of the order dated 14th December, 1987 , the Hon’ble Supreme

Court held that the State Government may regularize the appointment of

the respondent- promotees , obviously who were appointed in excess to

the quota and available seats, vide order dated 14th December, 1987,

but at the same time held that such respondents cannot given seniority

over and above the appellants-petitioners. Obviously the direct recruits

who were the appellants before the Hon’ble Supreme Court as well as

the writ petitioners. The Hon’ble Supreme Court then quashed the

seniority list dated 24th July, 1989 and direction was issued to the State
7.

Government to issue fresh seniority list, fixing the seniority of the

appellants over the respondents in accordance with the judgment

delivered by the Hon’ble Supreme Court.

8. In view of the above, any challenge to the appointment made by

notification dated 14th December, 1987 cannot be made as said issue has

been decided by the Hon’ble Supreme Court, though when challenged

by the other persons and not by the petitioners as well as by the direct

recruit, and Hon’ble Supreme Court refused to quash the said

appointment. Therefore, writ petition is not maintainable so far this

releif is concerned. Not only this, apart from the above fact that the

issue has been decided by the Hon’ble Supreme Court, the learned

Single Judge was also right in holding that the petitioners have

approached the Court after delay of 16 to 21 years and that is factually

correct and furthermore, the petitioners are challenging the order of the

appointment made by order dated 14th December, 1987 whereas they

themselves born in the cadre only in the year 1990 and, therefore, if they

had the grievance of giving appointment without there being any

vacancy in the direct recruit quota or promotional quota then that fact

was in their knowledge when they sought appointment in the process

initiated wherein they themselves were selected in the year 1990 then

also the writ petition of the petitioner suffers from delay and laches

which has been submitted in the year 2005 to unsettle the position which

stands settled decade ago and by the judgment of the Supreme Court

delivered in the year 2004 in Sanjay K.Sinha-II’s. Therefore, also the

petitioners were not entitled to any relief. In addition to above, if

petitioners want to take benefit of judgment delivered in the case of

Sanjay K.Sinha-II then also these petitioners were sitting on the fence

and in view of the judgment of Supreme Court relied upon by learned

counsel for the petitioners( though on different point ) delivered in the
8.

case of State of Orissa & ors. Vrs. Mamta Mohanty, reported in (2011)

3 SCC 436 , the petitioners “cannot wake up from deep slumber and

claim impetus from judgment in case where some diligent persons had

approached the Court within reasonable time”.

9. Apart from the above, there is another releif claimed by the

petitioners that the respondents, for the reason unknown, placed below

the writ petitioners in the seniority list for which the tentative seniority

list was published on 30th November, 2004 and petitioners have

submitted their objection against that tentative seniority/gradation list.

The learned Single Judge held that the State Government is bound to

decide the objection of the petitioners in finalizing seniority list. In fact,

the appellants got that relief which were sought in the writ petition as

their last relief. So, there was no occasion for these writ petitioners-

appellants to prefer Letters Patent Appeal in the light of the order issued

by the learned Single Judge, as referred above.

10. So far initial grievance of the appellants that State Government

was sitting over the finalization of the seniority list inspite of the

representation submitted by the petitioner is concerned, for that now the

final seniority list has been declared , as admitted by the appellant-writ

petitioner in the supplementary affidavit dated 7th June, 2011, and

petitioners-appellants admitted that Government of Bihar accepted the

recommendation dated 29.6.2010 of the High Level Committee and

accordingly published the final gradation list on 2nd July, 2010 and copy

of which has already been brought on record by the State of Bihar as

Annexure-E annexed with the supplementary counter affidavit.

According to the appellants, by this seniority list dated 2nd July,2010 the

appellant have been given relief, as prayed for in para-B & E , however,

it is also submitted by the learned counsel for the parties that several

writ petitions and counter writ petitions have been filed to challenge this
9.

final seniority list dated 2nd July, 2010 and those writ petitions are

pending. Therefore, also the writ petitioners-appellants’ relief, for

direction to the State Government, to consider and publish final

gradation list has already stand fulfilled and if, appellants are aggrieved

against the said list , as a whole or in part, then that is a separate and

independent cause of action and the scope of this litigation cannot be

enlarged to adjudicate upon the seniority/final gradation list dated 2nd

July, 2010 and, therefore, the present Letters Patent Appeal has become

infructuous.

11. It is also another issue that whether gradation list declared by the

Government of Bihar dated 2nd July, 2010 is binding upon the

Government of Jharkhand and if the State of Jharkhand is not accepting

this position, as contended by the appellants that the list published by

the State of Bihar is binding upon the State of Jharkhand , then that is

also a subsequent cause of action and this Letters Patent Appeal cannot

be converted into an entirely new lis between the petitioners-appellants

and State of Jharkhand, which has no relation with the original reliefs,

claimed by the writ petitioners, in the light of facts pleaded by the

parties.

12. Learned counsel for the appellants have cited several judgments

of the Hon’ble Supreme Court in support of his contention that

appointment beyond the number of post as well as appointment given

against non existent post are absolutely illegal and can be challenged at

any time by relying upon the judgments delivered in the case of Mukul

Saikia and ors. Vrs. State of Assam & ors.(2009)1 SCC 386, Rakhi

Ray Vs. High Court of Delhi & ors. (2010)2 SCC 637, Dr.M.S. Patil

Vrs. Gulbarga University and ors. (2010) 10 SCC 63, State of Orissa

& ors. Vrs. Mamta Mohanty (2011) 3 SCC 436. But, we are of the

considered opinion that in view of the judgment of the Hon’ble Apex
10.

Court in Sanjay K.Sinha-II’s case (supra), the second challenge to the

appointment referred above of the year 1987 , in the year 2005, cannot

be sustained when once the Hon’ble Supreme Court refused to entertain

the said challenge.

13. In sum and substance , in our opinion, the petitioners’ challenge

to the appointment was rightly rejected by the learned Single Judge

because of the reasons mentioned above by us. The appellants cannot

succeed in Letters Patent and further so far their request for

consideration of their representation and publication of final seniority

list is concerned, that has already given and if, appellants are aggrieved

against the new final seniority list on any count, including on the count

of list published by the State of Bihar which is not treated as binding

upon the State of Jharkhand, then that is a separate and independent

cause of action for which in this Letters Patent Appeal as well as in

original writ, no relief can be granted to the writ petitioners-appellants.

Hence, the Letters Patent Appeal preferred by the appellants is

dismissed, for the reasons mentioned above.

( Prakash Tatia, A.C.J. )

( Jaya Roy, J )

G.Jha/