High Court Rajasthan High Court - Jodhpur

Raj. High Court, Jodhpur vs Babu Lal on 5 November, 2009

Rajasthan High Court – Jodhpur
Raj. High Court, Jodhpur vs Babu Lal on 5 November, 2009
                                                                1

  IN THE HIGH COURT OF JUDICATURE FOR RAJASTHAN AT JODHPUR
  --------------------------------------------------------


                 SPL. APPL. WRIT No. 860 of 1997

                      RAJ. HIGH COURT, JODHPUR
                              V/S
                                  BABU LAL

    Mr. GR PUNIA, for the appellant / petitioner

    Mr. BHUVNESH SHARMA for Mr. MS SINGHVI, for the respondent

    Date of Order : 5.11.2009

                     HON'BLE SHRI N P GUPTA,J.
                  HON'BLE SHRI GOVIND MATHUR,J.

                            ORDER

—–

This appeal has come up before us, pursuant to the

judgment rendered by the Hon’ble Supreme Court dated.

12.12.2003, remanding the matter to this Court for fresh

examination, as to whether the respondent had been really

promoted to the cadre of Bench Reader, from the cadre of Court

Fee Examiner/Stamp Reporter, bearing in mind the aspect, that

two posts carry the identical pay scale. This was felt to have

become necessary because in the opinion of Hon’ble the Supreme

Court it was only on determination of this, that was decisive

of the question as to whether the benefit of circular dated.

25.1.1992 can be granted to the respondent or refused.

The necessary factual matrix, which is no more in

controversy is, that the respondent was appointed as L.D.C. On

1.12.1960, and was promoted as U.D.C. vide order dated.

12.11.1973. Then he was promoted as Court Fee Examiner/Stamp

Reporter vide order dated. 7.4.1984. Then was promoted as

Bench Reader vide order dated. 28.10.1989. It is also not in

dispute that the pay scale of U.D.C. is lower than that of

Court Fee Examiner/Stamp Reporter, but then the pay scale of
2

Bench Reader and Court Fee Examiner/Stamp Reporter is the same

being 1400-2600. It is on this factual background that writ

petition was filed claiming the benefit of the circular issued

by the Government of Rajasthan on 25.1.1992, produced with the

writ petition as Annexure-5, and claiming, that after

promotion to the post of Court Fee Examiner/Stamp Reporter,

though he was purportedly promoted as Bench Reader, but since

that carries the same pay scale, that cannot be said to be

tantamounting to promotion, and also contending, that the

persons similarly situate in the cadre of U.D.C., and having

not qualified the examination of Court Fee Examiner/Stamp

Reporter, though came to be promoted in the same pay scale

1400-2600 on the post of Office Assistant, and on completion

of 9 years of service since that promotion they all were

granted the benefit of third selection grade, and were placed

in the pay scale of 2000-32000, while that pay scale has been

denied to the writ petitioner, only on the ground, that he

earned the promotion from the post of Court Fee Examiner/Stamp

Reporter to the post of Bench Reader, notwithstanding the

fact, that two posts carry the same pay scale, which

incidentally has resulted into getting of person junior to the

petitioner in the cadre of U.D.C., working in the higher pay

scale of 2000-3200, while for the act of the petitioner in

acquiring additional qualification of passing the Stamp

Reporter Test, and having been promoted as Stamp Reporter, he

is made to suffer, by being made to work in the same pay scale

of 1400-2600. Interalia with these averments the writ

petitioner claimed to be given the benefit of third selection

scale by placing him in the pay scale of 2000-3200 w.e.f. the

date persons junior to him were granted that benefit with all

consequential benefits.

3

The writ petition was contested, obviously on the

ground, that according to Annexure-5 the third selection is

not available, or admissible to incumbent who has already

earned third promotion during the relevant period of time, and

since the writ petitioner did earned first promotion to the

post of U.D.C., the second to the post of Court Fee Examiner/

Stamp Reporter, and third to the post of Bench Reader, and

therefore, he is not entitled to third selection scale.

Regarding the post of Bench Reader being promotional post, or

not, it was contended, that the post of Bench Reader, despite

carrying the same pay scale, under the scheme of Rules, is a

promotional post, feeding channel whereof comprises of the

post of Court Fee Examiner/Stamp Reporter, and the writ

petitioner did get the increments under Rule 26A of the R.S.R.

It was also pleaded, that the post of Bench Reader carryies

higher responsibility, and is rightly to be treated as

promotion, to the post of Bench Reader from the post of Court

Fee Examiner/Stamp Reporter. Thus, the claim of the writ

petitioner was contested.

The learned Single Judge vide judgment dated.

11.7.1997 allowed the writ petition, interalia holding, that

the so called promotion to the post of Bench Reader from the

cadre of Court Fee Examiner/Stamp Reporter cannot be said to

be promotion, in real sense of the term, and then the

consequences flowing from the stand point of the present

appellant was examined, and the yawning gap between the pay

being drawn by the juniors to the petitioner, and the

petitioner was comprehended. It was also noticed, that the

writ petitioner had reached the maximum stage of the pay scale
4

of 1400-2600 way back in the year 1991 itself. Interalia with

these findings, the learned Single Judge allowed the writ

petition, and directed the present appellant to award the

third selection grade to the petitioner being of Rs. 2000-3200

from the date when any of his junior in U.D.C. cadre had been

granted such pay scale.

Against this judgment intra court appeal was filed,

which was dismissed by this Court vide order dated. 12.5.1998,

by holding, that after hearing learned counsel the Bench has

come to the conclusion, that the appeal deserves to be

rejected, and that the learned Single Judge has rightly placed

reliance on Division Bench decision of this Court dated.

11.12.1995, in D.B.S.A.W. No. 127/94, in which on the basis of

doctrine of justice and fair play, the Division Bench declined

to interfere, where a person who was higher in merit was

drawing a lesser salary, which was remedied by the learned

Single Judge.

The matter was then carried by the appellant to the

Hon’ble Supreme Court, and vide judgment dated. 12.12.2003,

the matter was remanded, by considering, that the employees

who are in service are governed by the conditions of

employment, and their promotions also take place accordingly,

and not on any general principle of justice and fair play. It

was also considered, that discrimination, if any, will arise

only amongst equals, and not between those who are in

different cadres, and that, since the respondent had obtained

three promotions, vide orders issued by the Registrar, being

dated. 12.11.1973, 7.4.1984, and 28.10.1989, and therefore,

this circular was not attracted to his case at all, and that,
5

for that reason the High Court wanted to rely upon the

doctrine of justice and fair play. Then, it was held to be

unfortunate, that the respondent, on promotion did not

continue as Assistant, but he got the promotion to the post of

Court Fee Examiner/Stamp Reporter, and subsequently as a Bench

Reader. These two postings carry a much higher pay scale than

what had been given to him as Assistant. However, the point to

be noticed is, that when he was promoted to the post of Court

Fee Examiner/Stamp Reporter, and thereafter as Bench Reader,

which was in the same pay scale of Rs. 1400-2600. Then, the

Hon’ble Supreme Court proceeded to propound the proposition,

that one of the important indicia to find out whether an

employee holds a higher post on promotion is, whether such

post carries higher emoluments. Then it was held, that hence

when the respondent was appointed as Bench Reader, whether it

was really a promotion, or posting in another equivalent post,

though termed as promotion, should be examined. This aspect,

in the opinion of the Hon’ble Supreme Court had not been

examined by the High Court, by reference to the nature of

duties performed, with additional responsibility attached to

that post, or any higher emoluments were paid to him. It was

also held, that unless that aspect of the matter is examined,

the High Court could not have arrived at the conclusion,

whether respondent had obtained three promotions as envisaged

in the circular, and that in absence of this exercise, the

Division Bench could not have merely decided the matter, on

the doctrine of justice and fair play.

This is how the matter has come up before us again.

We have heard learned counsel for the parties, and
6

have gone through the record, and the judgments of the learned

Single Judge, the Division Bench, and that of the Hon’ble

Supreme Court, and also tried to seek as much assistance as we

could, from the learned counsel for the appellant, who in turn

sought assistance from the Registry, during the course of

hearing.

True it is, that on the face of things, the learned

Single Judge purported to proceed on the basis of doctrine of

justice and fair play, and that was affirmed by the Division

Bench, but since Hon’ble the Supreme Court held, that unless

it could be held, that the promotion to the post of Bench

Reader was really a promotion, or not, benefit could not be

given, merely by relying upon the doctrine of justice and fair

play, we have undertaken the exercise on that aspect of the

matter over again.

At the outset it may be observed, that the question,

as to whether such an act of purportedly promoting from the

post of Court Fee Examiner/Stamp Reporter to the post of Bench

Reader, in the event of both posts carrying the same pay

scale, would amount to promotion, or not, has come to be

decided by the Division Bench of this Court, in the case of

Laxmi Narain Mathur Vs. High Court of Judicature for

Rajasthan, reported in 1988(2) WLN-607, wherein it was held as

under:-

“We may also state that it appears from the perusal of
the grades of Senior Bench Readers, Private Secretaries
and Judge Writers (Selection Grade) and Superintendents
etc. that all of them are in the same pay scale No. 17
which was earlier used to be 620-1100, later on raised to
820-1550 and further revised to 1490-3050 we are unable
to understand the logic or rationality of promoting a
person from one post in the same scale of pay to the
7

other post in the same scale. When the pay scale and
grade of Senior Bench Readers, the then Private
Secretaries and Judgment Writers (Selection Grade) and
Officer Superintendents is the same i.e. Scale No. 17,
where does the question of making promotion to the post
of Office Superintendent from Senior Bench Readers and/or
Private Secretaries cum-Judgment Writers (Selection
Grade) arises.”

Thus, so far as this Court is concerned, since no

contrary judgment has been cited before us, whether of this

Court, or of the Hon’ble Supreme Court, throwing any light on

the aspect, and taking the view, that there could be promotion

from one post to another, even if both the posts are carrying

the same pay scale; as the things stand, as on the date, we

stand better advised to follow the judgment of this Court, in

Laxmi Narain’s case. This decides one aspect of the matter,

required by the Hon’ble Supreme Court to be decided.

Then, the other aspect contemplated by the Hon’ble

Supreme Court is, with reference to nature of duties

performed, with additional responsibility attached to the post

of Bench Reader. In this regard, after perusal of the record,

what we find is, that there are no pleadings on the side of

the writ petitioner in the writ petition. Then, so far as the

respondents are concerned, all that has been pleaded is, in

the reply, in the concluding part at page-3 para-3 of the

running page-36 as under:-

“The post of Bench Reader admittedly carries higher
responsibilities and it is rightly treated as
promotion…………”

Beyond this there is no elaboration in the entire

reply, as to how the duties of Bench Reader, carry higher
8

responsibilities: Rather it is not even shown, as to what are

the responsibilities or duties of Bench Reader, vis-à-vis the

duties of Court Fee Examiner/Stamp Reporter. It is a different

story, that in absence of there being any pleading in this

regard in the writ petition, there cannot arise any occasion

for pleading “admittedly”.

Then, instead of standing to ceremonies, since the

matter had been remanded by Hon’ble the Supreme Court, we did

try to undertake the exercise, with the assistance of learned

counsel for the appellant, and requested him, even now to

point out, even without any pleading, as to what are the

nature of duties of the Court Fee Examiner/Stamp Reporter vis-

à-vis Bench Reader, and convince us, as to how the post of

Bench Reader carries higher responsibilities, as pleaded in

para-3 of the reply, but to the best of his ability, and to

the best of assistance rendered by the Registry, we are not

convinced in this regard either, that the post of Bench Reader

carries any higher responsibilities.

In view of the above, we are left not to conclude

anything else, except that, since the two posts of Court Fee

Examiner/Stamp Reporter and Bench Reader carry the same pay

scale, and in absence of anything being shown to us about the

post of Bench Reader carrying any higher responsibility, it

cannot be said that it is a promotion. Obviously, therefore,

it cannot be said, that when the petitioner was promoted

(appointed) to the post of Bench Reader from the post of Court

Fee Examiner/Stamp Reporter, he cannot be said to have been

accorded promotion, say third promotion, within the meaning of

expression contemplated, and used in Annexure-5, so as to deny
9

the grant of third selection grade to the petitioner on

completion of 27 years of service.

The result is, that though for different reasons,

and deciding the aspect, as directed by the Hon’ble Supreme

Court, we see no ground to interfere in the impugned order of

the learned Single Judge.

The appeal is, therefore, dismissed.

  ( GOVIND MATHUR ),J.               ( N P GUPTA ),J.


/Sushil/