Supreme Court of India

State Of Haryana & Ors vs Rameshwar Dass on 8 May, 2009

Supreme Court of India
State Of Haryana & Ors vs Rameshwar Dass on 8 May, 2009
Author: H Dattu
Bench: Tarun Chatterjee, H.L. Dattu
                                                         NON-REPORTABLE

                  IN THE SUPREME COURT OF INDIA

                   CIVIL APPELLATE JURISDICTION

                     CIVIL APPEAL NO.3401 OF 2009
                  (Arising out of SLP(C) No. 18279 of 2008)


State of Haryana & Ors.                                 ..........Appellant

                                    Versus

Rameshwar Dass                                          ........Respondent

                               JUDGMENT

H.L. Dattu,J.

Leave granted.

1)This is an appeal by Special Leave against the judgment and order of

the Chandigarh High Court dated 28.8.2007 which arises in the following

circumstances. On 27.6.1984, Rameshwar Dass, respondent before us,

was appointed on the post of Fitter Coolie and subsequently his services

were regularized on 1.4.1993. Meanwhile three other employees were

appointed namely, Tej Pal, Rajinder Kumar and Dharmapal on 5.7.1984,

19.11.1984 and 20.11.1984 respectively, and were promoted on

26.3.1987 to the post of Water Pump Operator Grade-II and regularized

on 1.4.1993.

1

2)The respondent went before the Trial Court with the principal plea, that,

he is entitled to be promoted to the post of Water Pump Operator (WPO)

Grade-II from the date when his juniors were promoted to the same post

and for other consequential reliefs. The claim was opposed by the State

of Haryana, stating that the respondent has no locus standi for filing the

suit as there is no cause of action and also it is barred by limitation. It

was also alleged that the co-employees of the respondent, who have been

promoted, were appointed in different circles and did not belong to the

Karnal Circle, where the respondent is continuing his service. Trial Court

recorded that the appellants did not produce any seniority list being

maintained at Divisional Level or Circle Level which could show that Tej

Pal, who was appointed just after the respondent, was not junior to the

respondent on the day when he was promoted as WPO on 26.3.1987.

Similarly is the case with other employees named Dharam Pal who was

appointed on 20.11.1984 and Rajinder Kumar who was appointed on

19.11.1984. Therefore, on the given date, respondent was senior to the

other employees, who were promoted. Regarding locus standi and cause

of action to file the suit is concerned, it was held that the cause of action

is recurring and accrues every month when the benefit for promotion is

denied to the respondent. Accordingly, the Civil Suit was dismissed by

the Trial Court granting relief to the respondent herein to the extent that

2
he may be promoted to the post of WPO from 26.3.1987 and his salary

accordingly be fixed.

3)Against the said judgment the appellants went before the Appellate

Court contending that the seniority of work charge employees is

maintained at Divisional Office Level and that of regular employees is

maintained at Circle Office Level. Since respondent and other co-

employees being work charge employees, at the given time, their

seniority was being maintained in respective divisions, therefore, there

was no necessity of maintaining seniority in different divisions

collectively.

4)The First Appellate Court affirming the findings of the Trial Court

observed that the respondent was appointed as Fitter Coolie on 28.6.1984

in the Karnal division and was regularized on 22.1.1994 on the same post

and other co-employees, Tej Pal was appointed as electrical helper on

5.7.1984 in the Karnal division and was promoted to the post of WPO

22.1.1985, but was regularized only on 1.2.1994 and Rajinder Kumar

was appointed as Mali-cum-Chowkidar on 19.11.1984 in the Kaithal

division and was promoted to the post of WPO after being regularized on

21.1.1985. The Deputy Superintendent of appellants department admitted

that prior to 1998 all the employees such as Fitter Coolie, Mali-cum-

3
Chowkidar, Keyman etc. used to be promoted as WPO. Thus, it becomes

evident that respondent was senior to other co-employees.

5)Another similar case was brought to the notice of the First Appellate

Court, Om Prakash Bairagi v. State of Haryana, wherein one Chander

Prakash, junior to the Om Prakash, was promoted earlier to Om Prakash

as WPO. The Trial Court in the said case held that Om Prakash was

entitled to be promoted to the post of WPO from the date on which his

junior Chander Prakash was promoted, which was confirmed by this

Court.

6)The First Appellate Court after considering submissions of the learned

counsel for the parties and documents on record, has come to the

conclusion that the respondent ought to have been promoted from the

date when his junior Tej Pal was promoted and modified the relief

granted by the Trial Court to the extent that the respondent is entitled to

the arrears of salary for a period of three years prior to the date of filling

of the suit.

7)The appellants then moved an appeal before the High Court inter alia

challenging the correctness of the order passed by the First Appellate

Court. The High Court upholding the findings of the First Appellate

Court dismissed the appeal.

4

8)The only point that would arise for our consideration in the present

appeal is, whether the respondent is entitled for promotion and

consequential benefits from the date claimed despite the fact that the

employees whom the respondent is trying to compare, belong to different

divisions.

9)On behalf of the appellants, it is contended that seniority of work charge

employees is maintained at Divisional office level and that of regular

employees made regular from work charge cadre from time to time is

maintained in Circle office level. The employees who were promoted

prior to the respondent belong to different circles or divisions therefore

the respondent is not entitled for any promotion.

10)Learned counsel for the respondent has argued that the respondent

being the senior most employee was not considered for promotion for the

post of WPO while his juniors were promoted, and therefore he is

entitled for the promotion and all the consequential benefits including the

entire back wages.

11)It is beyond doubt and in fact admitted by the appellants that the

respondent was appointed prior to other employees but was not promoted

to the post of WPO. In all the replications filed before the Courts, the

appellants have mainly stressed only on the ground that the other

employees, who were promoted, were appointed in different divisions

5
and were promoted in those Divisions, and accordingly the claim of the

respondent is not maintainable. It may be incidentally pointed out that the

appellants in their petition have made some vague allegations suggesting

that the respondent belongs to the work charge category and not regular

employees category.

12)The High Court while considering the submissions made by the

learned Counsel for the parties to the lis has observed that nothing has

been produced by the appellants which could show that the Electrical

Helper, Mali-cum-Chowkidar and Filter Coolie were having separate

seniority lists in the year 1987.

13)It is evident that the appellants, while appointing the respondent and

other employees, did not put them in different heads, cadres, circles or

divisions, as the case may be, for the purpose of seniority. Therefore,

when the appellants were giving promotions amongst the Grade IV

employees for the post of WPO, they should have considered every

employee, including the respondent, irrespective of the aforesaid

categories and according to the seniority and past record.

14)This Court in the case of State of Orissa v. Durga Charan Das, (1966)

2 SCR 907, has stated that the promotion to a selection post depends

upon several relevant factors, the number of vacancies in the posts is one

factor; the number of persons eligible for the said promotions is another

6
factor; and the seniority of the said competitors along with their past

record and their merits, is yet another factor.

15)It was also observed by this Court in the case of Brooke Bond India (P)

Ltd. v. Workmen, (1963) 1 LLJ 256, that at a given time, if more than

one person are eligible for promotion, seniority should be taken into

account and should prevail unless the eligible persons are not equal in

merit.

16)In the case of Direct Recruit Class II Engg. Officers’ Assn. v. State of

Maharashtra, (1990) 2 SCC 715, wherein it has been held by this Court

that once an incumbent is appointed to a post according to the rules, his

seniority has to be counted from the date of his appointment and not from

the date of confirmation.

17)This Court in the case of State of U.P. v. Dinkar Sinha, (2007) 10 SCC

548, held that the seniority may not be a fundamental right, but is a civil

right. Infringement of the said right would be permissible only if there

exists any rules validly framed under a statute and/or the proviso

appended to Article 309 of the Constitution of India.

18)The respondent in the present case was in no way at fault. He had

served faithfully in various capacities without any blemish from

27.7.1984. The treatment meted out to the respondent can be

characterized as discriminatory. Thus, appellants should have promoted

7
the respondent before promoting other employees according to the

seniority of the employees.

19)In view of the above discussions, the appellants are directed to give

promotion to the respondent with effect from 26.03.1987 and consider

his name for further promotions and benefits on the basis of seniority.

Further appellants are directed to pay only Rs. 35000/- in full and final

settlement for all his back wages.

20)With the aforesaid modifications, the appeal is dismissed. No order as

to costs.

…………………………………J.
[TARUN CHATTERJEE]

…………………………………J.
[ H.L. DATTU ]
New Delhi,
May 08, 2009.

8