High Court Patna High Court - Orders

The High Court Of Judicature A vs Ram Kripal Prasad &Amp; Ors on 23 February, 2011

Patna High Court – Orders
The High Court Of Judicature A vs Ram Kripal Prasad &Amp; Ors on 23 February, 2011
          IN THE HIGH COURT OF JUDICATURE AT PATNA
                   C. REV. No.167 of 2008

1. The High Court of Judicature at Patna, through its
   Registrar General.
2. The Registrar Establishment, Patna High Court, Patna.
3. The Assistant Registrar VI, Patna High Court, Patna.
                           ------- Appellants---- Petitioners
                            Versus
1. Ram Kripal Prasad, son of late Braj Nandan Prasad,
   resident of Road No.2, Qrs. No. C/10, Water Tower, P.S.
   Kotwali in the Town and District of Patna.
2. Shri Kishori Lal, Son of name not known to the
   Petitioner.
3. Anil Kumar Sinha, son of name not known to the
   petitioner.
4. Yugal Kishore Singh, son of name not known to the
   petitioner.
5. Anil Kumar No.II, son of name not known to the
   petitioner.
6. Jai Prakash Narayan Sharma, son of name not known to the
   petitoner.
   All respondent Nos. 2 to 6 are Assistants of the High
   Court of Judicature at Patna.
                    -------- Respondents---- Opposite Parties
                             With

                   C. REV. No.168 of 2008
1. The High Court of Judicature at Patna, through its
   Registrar General.
2. The Registrar Establishment, Patna High Court, Patna.
3. The Assistant Registrar VI, Patna High Court, Patna.
                          ------- Appellants---- Petitioners.
                            Versus
Ram Kripal Prasad, son of late Braj Nandan Prasad, resident
of Road No.2, Qrs. No. C/10, Water Tower, P.S. Kotwali in
the Town and District of Patna.
                               -------- Respondent-Respondent
                         -----------

For the Petitioners :-         Mr. Lalit Kishore, Sr. Adv.
                               Mr. Piyush Lal, Adv.
For the Respondents :-         Mr. Vindhyachal Singh, Adv.


     PRESENT:-      Hon'ble Mr. Justice C.M. Prasad
                    Hon'ble Mr. Justice Mihir Kumar Jha

                         J U D G E M E N T

2

Mihir Kumar Jha, J.

Both of these review applications arise

out of two separate orders dated 22nd April, 2008

in LPA No. 122 of 2005 and LPA No. 123 of 2005,

emanating from connected writ petitions CWJC No.

467 of 2000 and CWJC No. 90 of 2003 respectively.

Both the aforementioned writ applications filed by

the same writ petitioner, Ram Kripal Prasad were

disposed of by the learned single Judge by his

common judgment and order dated 23.12.2004,

whereafter the petitioner of these review

application, namely, the High Court of Judicature

at Patna and its officials had filed two appeals,

LPA No. 122 of 2005 and LPA No. 123 of 2005 which

were disposed of by the impugned orders dated

22.4.2008 giving rise to these two review

applications Civil Review No. 167 of 2008 and Civil

Review No. 168 of 2008.

2. The facts in brief of these two cases

are however plain and simple. Sri Ram Kripal Prasad

(hereinafter to be referred to as „the writ

petitioner‟) came to be appointed on the post of

Ex-Cadre Assistant in the Patna High Court on

11.8.1973 primarily on the ground that his father

late Brajnandan Prasad, being an employee of this
3

Court holding the post of Section Officer, had died

in harness on 17.1.1973. Such out of turn

appointment of the writ petitioner, therefore,

basically being purely humanitarian ground at a

point of time there was no policy or provision for

appointment on compassionate ground was made

without following the prescribed procedure for

appointment as prevalent under the 1951

Rules/Guidelines. It was therefore an appointment

under special circumstances and eventually had

contained specific terms and conditions, which for

the sake of clarity, is quoted hereinbelow:-

“Memo No. 4280/Accounts, Dated 11.8.73
To
Sri Ram Kripal Prasad
C/O Sri Ram Nandan Prasad, Asstt.,
Administratie (Apptt.) Deptt.,
High Court, Patna.

With reference to his application for the
post of an Assistant in the establishment of
the Court, Sri Ram Prasad is hereby informed
that he has been selected for appointment as an
Ex-cadre Assistant on a pay of Rs. 220/- per
month in the scale of pay of Rs. 220-4-240 EB-
5-290 EB-5-315 pluse the usual allowance under
the rules.

He is further informed that the
appointment in subject to the condition that he
will have to appear at the general recruitment
test to be held hereafter and qualify himself
for regularizing his appointment.

The appointment is purely on a temporary
basis and may terminated without any notice and
4

assigning any reason.

No traveling allowance is admissible for
joining the appointment.

              If      he        is        willing        to     accept        the
       appointment         on       the       aforesaid       terms,    he     is

hereby directed to join his appointment within
a week from the date of receipt of this letter.

He is also directed to produce medical
certificate of fitness from the Civil Assistant
Surgeon I/C of a Government Dispensary enjoying
the status of a Deputy Superintendent or from a
Deputy Superintendent of a Government Hospital
at the time of joining the post.

If employed in any office, he must bring
with him the relieving certificate from his
employer at the time of joining the pot. He may
also bring with him the original certificates
at the time of joining.

Sd./-

Deputy Registrar”

3. At this place, it would be relevant to

mention here that when the appointment of the writ

petitioner was made as Ex-Cadre Assistant, the

ministerial post in the High Court for constituting

the strength of Clerks and above, had the

nomenclature of Lower Division Clerk and Upper

Division Clerk as prevalent in the Secretariat of

the State Government. Thus, all the other Class III

and IV posts below Lower Division Clerk were

promotional post to the post of Lower Division

Clerk and one among them was the post of Ex-Cadre

post having a different lower pay-scale. The
5

minimum qualification for the post of Lower

Division Clerk as per the 1951 Rules/Circular of

the High Court was Intermediate whereas any one

could be appointed on the lower Ex-Cadre post even

while holding the qualification of Matriculation.

Thus, when the writ petitioner was appointed out of

turn on the post of Ex-Cadre Assistant on 11.8.1973

in the pay-scale of Rs. 220-315, he, in terms of

his appointment, had to successfully clear the

general recruitment test for being regularized on

the post of Ex-Cadre Assistant itself before

becoming eligible to be considered for his

promotion on the higher post of Lower Division

Clerk in the pay-scale of Rs. 260-408. The history-

sheet of the writ petitioner would, however, go to

show that even when he had appeared in a series of

general recruitment tests as per his terms and

conditions in the appointment letter dated

11.8.1973 for regularizing his service as Ex-Cadre

Assistant, he could not pass any one of them and

thus could not clear the prescribed condition of

his appointment as Ex-Cadre Assistant.

4. In the year 1977 after merger of the

post of Lower Division Clerk and Upper Division

Clerk as Assistant in the Secretariat, when the
6

same pattern was adopted in the High Court, the

writ petitioner became overenthusiastic to stake

claim for the post of Assistant on the ground that

he had continued in service for eight years or so

but, the High Court Establishment did not allow

such prayer of the petitioner and taking into

account of his continued satisfactory service as an

Ex-Cadre Assistant had merely regularized his

appointment as Ex-Cadre Assistant with effect from

27.5.1981 by waiving the conditions imposed in his

appointment letter as would also appear from the

communication made to the petitioner on 6th of

July, 1981 which reads as follows:-

“Memo No. 6612/Accounts, Dated, Patna the 6th
July, 1981
Sri Ram Kripal Prasad,
Ex-cadre Assistant of the Court.
With reference to his application dated
21.01.1981, Sri Ram Kripal Prasad is hereby
informed that his appointment as an Ex-cadre
Assistant has been regularized from
27.05.1981.

By order of Hon’ble the C.J.

Sd/- T.L. Verma
Deputy Registrar-I”

5. The writ petitioner however was not

satisfied with the aforementioned order and in

July, 1982, he had filed a representation for his

being regularized/absorbed/prescribed on the post
7

of Assistant either with effect from 11.8.1973 or

with effect from 11.8.1976 when he had completed

three years service as an Ex-Cadre Assistant and

for this purpose, he had relied on the two

circulars of the State Government dated 12.7.1977

and 17.5.1980. The said representation of the writ

petitioner, however, was rejected on 19.8.1982 in

view of the subsequent decision/policy decision of

the High Court on the administrative side on

17.6.1982 wherein it was pointed out that an Ex-

Cadre Assistant, being only Matriculate and the

qualification of the Assistant being that of

Graduation, anyone who could claim such

regularization on the post of Assistant either by

way of absorption or internal appointment or

promotion must have passed the prescribed

examination/recruitment test for the post of

Assistant. Subsequently, the said administrative

decision of the High Court taken on 17.6.1982 under

the order of the Hon‟ble Chief Justice had slightly

been modified by yet another administrative

decision dated 21.3.1986 wherein Hon‟ble the Chief

Justice had agreed with the proposition that Ex-

Cadre Assistant who had been in service on or

before 17.2.1982 could be given promotion on the
8

post of Assistant on the basis of old policy

existing before 17.6.1982. As noted above, before

1982 there was no prescribed recruitment test for

absorption/regularization/promotion of the Ex-Cadre

Assistant to the post of L.D.C./Assistant and as

such, when in the light of this administrative

decision the case of writ petitioner was considered

with nine others and they were temporarily

appointed as Assistant in the Patna High Court in

the pay-scale of Rs. 785-1210 with effect from

30.4.1986, the text whereof reads as follows:-

“HIGH COURT AT PATNA
The following Typist and Ex-cadre
Assistants are appointed temporarily as
Assistants of the Court in the scale of pay of
Rs. 785-25-1135-E.B.-25-1210, with effect from
30th April, 1986.

        (1)    Sri Satish Kumar (Typist)
        (2)    " Madnendra Kishore (Typist)
        (3)    " Tara Kant Das (Typist)
        (4)    " Rama Kant Prasad Sinha (Typist)
        (5)    " Umesh Prasad (Typist)
        (6)    " Dinesh Kumar Verma (Typist)- Ranchi)
        (7)    " Md. Nazimuddin (Typist) - (Ranchi)
        (8)    " Arvind Kumar Sinha (Ex-cadre Assistant)
        (9)    " Ram Kripal Prasad (Ex-cadre Assistant)

(10) ” Ajoy Kumar Sinha (Ex-cadre Assistant)
They will not get the benefit of pay
fixation as admissible to promoted employees.

Four appropriate vacancies have been kept
reserved.

By order of the Registrar,
Sd./- Mudrika Prasad
Deputy Registrar-I
Memo No. 4614-29/Accounts Dated, Patna 5th May,
1986.”

9

6. The writ petitioner, therefore, had

been appointed on the post of Assistant only after

the issuance of the said order dated 30.4.1986,

though he was persistently claiming his

retrospective appointment on the post of Assistant

w.e.f. 11.8.1973 or 12.7.1977 and his such claim

specifically raised had been rejected by the High

Court Establishment on 6.7.1982. In fact, it was

after twelve years of rejection of earlier

representation and eight years of his being

appointed on the post of Assistant in the Patna

High Court with effect from 30.4.1986 that he had

filed a representation on 10.10.1994 seeking his

regularization on the post of Assistant with effect

from the same date on which he was appointed as Ex-

Cadre Assistant i.e. 11.8.1973 or in the

alternative from 12.7.1977 in view of the Circular

of the State Government dated 12.7.1977 and

17.5.1980. Such representation of the writ

petitioner, in fact, was once again rejected on

2.4.1995 but then the petitioner had continued with

his unabated spirit to claim the benefit of the

post of Assistant, its seniority and the

consequential promotional benefit and for this

purpose he had filed yet another separate
10

representation, this time in the garb of

restoration of his seniority of the post of Ex-

Cadre Assistant, Assistant and Assistant Selection

Grade vide his detailed representation dated

26.9.1995. Such representation being only “old wine

in the new bottle” was once again considered and

rejected by the High Court Establishment on

21.11.1995, whereafter, the writ petitioner had

remained silent for next two years before filing

yet another representation on 15.12.1997 for the

same purpose of seeking his regularization on the

post of Assistant with effect from 11.8.1973. This

representation was once again rejected on 10.8.1999

and had given rise to CWJC No. 467 of 2000, wherein

the prayer of the writ petitioner was as follows:-

“1(i) For quashing the order issued under the
signature of Assistant Registrar VI dated
10th August, 1999 by which the prayer for
regularization of service of the
petitioner from the date of his joining
has been rejected.

(ii) For a further direction to the respondent
authorities for treating the service of
the Petitioner regularized since
14.8.1973, when the petitioner was
appointed on compassionate ground;

(iii) For a further direction to the respondent
authorities to grant the petitioner
notional promotion in the cadre of
Assistant with effect from 14.8.1976,
11

when he completed 3 years of service in
ex-cadre post and he passed the
intermediate Examination in the year
1974.”

7. While the said writ application filed

on 13.1.2000 was pending, the writ petitioner came

with another writ application CWJC No. 90 of 2003,

this time challenging the order of promotion dated

17.5.2002 of five persons, namely, Kishori Lal,

Anil Kumar Sinha, Yugal Kishore Singh, Anil

Kumarand Jai Prakash Narayan Sharma and also

seeking a direction for his promotion on the post

of Section Officer on the ground that he was senior

to the aforementioned five persons arrayed as

respondent nos.4 to 8 in CWJC No. 90 of 2003.

8. Both the writ applications CWJC No. 467

of 2000 and CWJC No. 90 of 2003, being more or less

complementary to each other, were heard together by

the learned single Judge who, by his common

judgment and order dated 23.12.2004, had disposed

of them by virtually rejecting each and every plea

of the writ petitioner holding the writ petitions

to be grossly delayed and the writ petitioner not

entitled to question the terms and condition of his

initial appointment of passing the recruitment test

for regularization of his service as an Ex-Cadre

Assistant and also rejecting the plea of
12

discrimination but then holding that regularization

of the service of the petitioner as an Ex-Cadre

Assistant by waiving the condition of appointment

of the petitioner as contained in letter dated

11.6.1973 would amount to his entry in the cadre of

Assistant with effect from 6.7.1981, which would

entitle him for seniority and consequential

consideration of promotion on the post of Assistant

and higher post with effect from 6.7.1981. The

findings and the operative portion of the judgment

and order of the learned single Judge dated

23.12.2004 in the two writ petitions CWJC No. 467

of 2000 and CWJC No. 90 of 2003 need to be

extracted and quoted for appreciating the issue

involved in these two review applications which

reads as follows:-

“17. The petitioner was however regularized by
an order dated 6th July 1981. The order of
regularization shows that there was no
circumstantial change in the position
since the appointment of the petitioner.
The petitioner remained yet to fulfil the
condition of the appointment. At this
stage, the respondents suo moto and
unilaterally decided to regularize his
services on the ground of satisfactory
services and his having completed five
years as an Ex Cadre Assistant and that he
has not earned any adverse remark. Quite
clearly there was no criterion for the
13

fixation of this date in July 1981 for
regularization of his services. This Court
therefore comes to the conclusion that the
said date of July 1981 was quite simply a
fortuitous date. The respondents having
decided to grant him the benefit by a
fiction of law would be required to
consider extending it to its logical
conclusion and grant him seniority
accordingly.

18. In the circumstances, while holding that
the petitioner is not entitled to
consideration for the relief of promotion
as an Assistant either from 1973, 1976 or
1978, this Court does not find that the
petitioner has been able to make out a
case to be considered for promotion and
placement in the seniority list of
Assistants effective from July 1981 when
he was inducted into the Cadre. In view of
the law laid down in the judgment reported
in AIR 1993 SC 1221 (State of M.P. Vs. Sri
Kant Chapkekar):-

4. “—-This Court has repeatedly held
that in a case where the
Court/Tribunal comes to the
conclusion that a person was not
considered for promotion or the
consideration was illegal then the
only direction which can be given is
to reconsider his case in accordance
with law—-”

The only proper order that can
therefore be given in the present case is
to hold that the petitioner would be
entitled to the consideration of the case
for seniority and placement in the Cadre
of Assistant with effect from July 1981.
Order accordingly.”

9. As the said direction of the learned
14

single Judge was against the specific case of the

High Court on the administrative side which had

recognized the entry of the writ petitioner in the

Cadre of Assistant only with effect from 30.4.1986

it had filed two letters patent appeal LPA No. 122

of 2005 and LPA No. 123 of 2005 and they came to be

disposed of by two different orders both dated

22.4.2008. The impugned order was passed in LPA No.

122 of 2005 wherein the Division Bench had found

apparent anomaly in recording the fact by the

learned single Judge that the writ petitioner had

been regularized on the post of Assistant with

effect from 6.7.1981. The Division Bench, however,

having noted that the order dated 6.7.1981 did not

regularize him on the post of Assistant but only as

an Ex-Cadre Assistant, however, took a view that

the subsequent order dated 30.4.1986 appointing the

writ petitioner on the post of Assistant was in

effect, an order of transfer from Ex-Cadre to the

Cadre and as such he was entitled to carry the

experience of the Ex-Cadre Post and therefore the

direction of the learned single Judge was not

required to be interfered. The text of the order

passed by the Division Bench disposing of LPA No.

122 of 2005 in fact reads as follows:-

            "In    1973,          the   sole    respondent      was
                               15




appointed          as        an        Ex-Cadre          Assistant         on       the

condition that he would be required to sit and
pass the examination to be conducted in future
for appointment of Assistants. This appointment
was granted to the respondent considering the
death of his father, an employee of the High
Court, who died in harness. Although,
admittedly at the time when this appointment
was given, a compassionate appointment to a
member of the family of a deceased High Court
employee, who has died in harness, was not
available. The respondent failed to succeed in
the examination for appointment of Assistants
although he sat in at least one of the
examinations held for that purpose. On the same
terms and conditions, the respondent worked
until July, 1981, when waiving the term that he
would be required to sit and succeed in an
examination to be held for recruitment of
Assistants, the services of the respondent was
regularized considering his past five years
services. Respondent was regularized as an Ex-
cadre Assistant. He was not regularized as an
Assistant. Ex-cadre Assistants are entitle to a
lesser pay scale than Assistants. In 1986,
respondent was appointed as an Assistant. In
the writ petition, respondent contended that he
should be treated to be an Assistant since 1973
or since 1976 or since 1978. The Court rejected
such claim. By the Judgment appealed against,
Court held that the respondent should be
entitle to seniority as an Assistant with
effect from July, 1981 and treating the
respondent as such his case for further
promotion should be considered.

In the present appeal, appellant contends
that in July, 1981 respondent was regularized
16

as an Ex-cadre Assistant and not as an
Assistant, he became an Assistant only in 1986
and accordingly, seniority of the respondent as
an Assistant cannot be taken note of from July,
1981.

The fact remains that in July, 1981
respondent, on being regularized as an Ex-cadre
Assistant, became a Government employee. In
such view of the matter, immediately before he
was made an Assistant, he was a Government
employee and accordingly, could not be
appointed afresh for it is no body’s case that
before such appointment respondent resigned. In
such view of the matter, one is required to
ascertain whether appointment of the respondent
in 1986 as Assistant was a promotion or a
transfer. If it was a promotion than of course
the respondent was entitle to count his
seniority as Assistant from the date of his
promotion and not from a date prior thereto.
The order by which respondent was appointed or
made an Assistant states, amongst others, that
the respondent shall not be entitle to fixation
of pay as admissible to promoted employees.
That clearly denotes that the respondent was
not promoted, but was transferred from Ex-cadre
to Cadre.

It is well settled in law that a person
working in Ex-cadre, while transferred to the
Cadre, carries with him experience he has
earned in the Ex-cadre post.

Accordingly, we see no infirmity in the
order except that the learned Judge by mistake
did not take note of the fact that the
regularization of the respondent in July,
1981was in the post Ex-cadre Assistant.

With the observations, as above, the
17

appeal is disposed of without any order as to
costs.”

10. In the light of the aforementioned

order in LPA No. 122 of 2005, the division Bench

has also dismissed the LPA No. 123 of 2005 by a

separate order on the same date recording as

follows:-

“The facts and the circumstances of the
case are identical to those dealt with by us in
L.P.A. No. 122 of 2005. In such view of the
matter, we feel that the law applicable in
relation thereto is also identical.

in those circumstances, for the reasons
recorded in the Judgment and order rendered by
us in L.P.A. No. 122 of 2005, we also find no
reason to interfere with the Judgment and Order
under appeal. The appeal fails and the same is
dismissed without any order as to costs.”

11. Mr. Lalit Kishore, learned senior

counsel for the petitioner ably assisted by his

junior counsel Mr. Piush Lal had submitted before

us that it is the conclusion of the Division Bench

of treating the appointment of the writ petitioner

on the post of Assistant dated 30.4.1986 as his

transfer from Ex-Cadre Assistant to the post of

Assistant, which is an apparent error on the face

of record in view of the specific wordings of the

order dated 30.4.1986. In this context, he has also

contended that if the basic concept of service
18

jurisprudence of reckoning seniority on the post in

question of the Assistant as per the statutory

rules namely Patna High Court Officers and Staff

(Condition of service and conduct) Rules, 1997 is

applied, the writ petitioner cannot claim seniority

on the post of Assistant from any other date save

and except 30.4.1986. He has also contended that if

the view taken by the Division Bench of treating

the appointment of the writ petitioner as an

Assistant dated 30.4.1986 is to be treated as an

order of transfer from the post of Ex-Cadre

Assistant to the post of Assistant, it would give

rise to serious complication and in fact would

amount to re-writing the Cadre Rules for

appointment and seniority on the post of Assistant.

He has, therefore, submitted that once the Division

Bench had found that the whole premises of the

direction given by the learned single Judge in his

judgment and order dated 23.12.2004 was based on an

incorrect premises of the reading of the order of

regularizing the services of the writ petitioner as

an Ex-Cadre Assistant dated 6.7.1981, the logical

conclusion was to quash that part of the order

instead of approving it on a ground of transfer of

the writ petitioner from the post of Ex-Cadre
19

Assistant to the post of Assistant which was not

even the case of the writ petitioner either in the

writ application or in the counter affidavit filed

by the writ petitioner in the connected letters

patent appeal and to that extent, he has relied on

the averments made by the writ petitioner filed in

the writ application and the counter affidavit

filed in the appeal by placing reliance on

paragraph no.10 of the counter affidavit filed by

the writ petitioner in the connected LPA No. 122 of

2005, reading as follows:-

“—— As an ex-cadre Assistant as on
27.5.1981 he was Graduate and also passed the
Departmental examination. Therefore, he was
entitled to be promoted by appointment to the
cadre of Assistant on any date after the
regularization in May 1981.”

12. Mr. Lalit Kishore in this context has

also taken us to the whole scheme of appointment on

the post of Ex-Cadre Assistant right from 1951 and

its marked distinction with the post of Assistant

and in this context, he has also explained that not

only qualification for the post of Ex-Cadre

Assistant initially being Matriculation and later

on upgraded as Intermediate was lower than the

prescribed qualification for the post of Assistant

being Graduate in any discipline but the said post
20

of Assistant had all along been a higher post with

higher pay-scale and, therefore, an Ex-Cadre

Assistant cannot even remotely claim his transfer

on the post of Assistant which has to be filled up

only by two modes, namely, either direct

appointment from open market or appointment from

amongst the subordinate Class-3 employees holding

the lower post to that of Assistant by following

the prescribed norms. It is in this context that he

has also taken us to the present prevailing

practice under 1997 Rules where 50% post of

Assistant have to be filled up from direct

recruitment and remaining 50% post have to be

filled up on the basis of limited departmental

examination/recruitment test for the working

employees of the High Court categorized into two

groups, namely (a) Class-4 employees and (b) Class-

3 employees. He has, therefore, commended before us

that the Division Bench in the impugned judgment

had committed an apparent error on the face of

record by holding the order of appointment of the

petitioner dated 30.4.1986 to be an order of his

transfer from the post of Ex-Cadre Assistant to the

higher post of Assistant.

13. Per contra, Mr. Vindhyachal Singh,
21

learned counsel for the writ petitioner has

submitted that the scope of review being well

circumscribed, the writ petitioner cannot be

allowed to make out a third case and the order of

the learned single Judge recognizing the services

of the writ petitioner as Assistant with effect

from 6.7.1981 needed no interference. In this

context, he has relied on the principle of

continuous officiation to contend that once the

services of the writ petitioner was regularized on

6.7.1981 even when he had not passed the

recruitment test as per the original terms and

conditions of his appointment dated 11.8.1973, it

will be deemed that the writ petitioner‟s

appointment on the post of Assistant had got

regularized with effect from 6.7.1981. In this

context, he had also tried to explain that though

the writ petitioner was Matriculate at the time of

his appointment on 11.8.1973 and had joined the

service on account of untimely death of his father

but he had improved his qualification and had

become Intermediate in the year 1974 and as such

when he had also completed a period of three years

of service as on 11.8.1976, it was incumbent on the

part of the High Court to regularize his service on
22

the post of Assistant on completion of three years

well before the merger of the post of Lower

Division Clerk and Upper Division Clerk which had

come into being only with effect from 1.4.1977. He

had accordingly canvassed for not disturbing the

view taken by the Division Bench while correcting

the error of the learned single Judge as with

regard to the interpretation of the order dated

6.7.1981 and yet giving substantial relief to the

writ petitioner for his being treated to have been

absorbed on the post of Assistant with effect from

6.7.1981 which had resolved the long pending

grievances of the writ petitioner.

14. In the considered opinion of this

Court, the whole issue in this review application

is as to whether the order dated 30.4.1986

appointing the petitioner on the post of Assistant

can be treated to be an order of transfer from the

post of Ex-Cadre Assistant to the Assistant? If,

the facts of the case of the writ petitioner can

still justify his being transferred from the post

of Ex-Cadre Assistant to the post of Assistant,

there would be no difficulty in holding such

appointment of the petitioner on the post of

Assistant even by way of transfer, inasmuch as, it
23

is well settled in service jurisprudence that there

can be appointment on the post by direct

recruitment, by promotion, by absorption or by

transfer.

15. It is, however, well known that

transfer of a person can only be made if he is

holding the same rank and post which are

interchangeable and transferable. In the present

case, it is more than clear that in the High Court

Establishment, the post of Assistant has always

been a higher post to the post of Ex-Cadre

Assistant. At all point of time, an Ex-Cadre

Assistant had to be appointed by way of promotion

to the higher post of Assistant and in fact, that

was the case of the writ petitioner either before

the learned single Judge or before the Division

Bench as is clear from the extracted portion of the

counter affidavit. As a matter of fact, the date on

which the petitioner was appointed as an Ex-Cadre

Assistant and that too subject to his passing the

prescribed recruitment test for the post of Ex-

Cadre Assistant, the pay scale of the post of Ex-

Cadre Assistant was Rs. 220-315, whereas the post

of Assistant (LDC) was Rs. 260-408.

16. This distinction in the pay-scale
24

based on rationale of different qualifications

earlier Matriculation and later on Intermediate for

the post of Ex-Cadre Assistant and Graduation for

the Assistant has all along been maintained in the

establishment of the High Court and the following

chart would go to show that the post of Ex-Cadre

Assistant and that of Assistant had never carried

the same pay-scale so as to make two posts

transferable.


Date                Pay-Scale of Ex-           Pay-Scale       of
                    Cadre Assistant            Assistant
1973                220-315                    260-408
1981                535-765                    785-1210
1986                975-1540                   1500-2350


17. Since the petitioner‟s case as allowed

by the Division Bench in the impugned order is one

of transfer, a question would arise as to whether

the petitioner drawing the salary in the pay-scale

of Rs. 535-765 as an Ex-Cadre Assistant could be

transferred to the post of Assistant having the

pay-scale of Rs. 785-1210. It is here that the

concept of transfer under Rule 54 of Bihar Service

Code will directly come into play which recognizes

the transfer from an identical post having

identical pay-scale to another post having the same

scale of pay. Thus the order dated 7.6.1981, which

only had regularized the services of the petitioner
25

on the post of Ex-Cadre Assistant by

condoning/relaxing the requirement of passing the

recruitment test as originally imposed in the order

of his appointment dated 11.8.1973 was only by way

of recognition of his service as Ex-Cadre Assistant

and not as an Assistant, inasmuch as, he was never

given the pay-scale of Assistant by the order dated

6.7.1981. Once this aspect becomes clear that the

regularization of the writ petitioner on 6.7.1981

was made only against the post of Ex-Cadre

Assistant as was also held by the Division Bench in

the impugned judgment, the logical outcome of the

expression „appointment‟ expressly used in the

order dated 30.4.1986 would be that the petitioner

was appointed on the post of Assistant w.e.f.

30.4.1986 by way of internal recruitment as he was

appointed prior to 17.2.1982 in terms of the

administrative decision taken on 21.3.1986 vide

Annexure-7 to the review application (C.Rev. No.

167 of 2008).

18. It, therefore, becomes clear that the

writ petitioner was required to appear in the

examination for his promotion on the higher post of

Assistant in the pay-scale of Rs. 785-1210 at a

point of time when he was on the lower post in the
26

pay-scale of Rs. 535-765 which in turn would lead

to an irresistible conclusion that his entry in the

cadre of Assistant could have been on no other date

save and except the date indicated in the order

dated 30.4.1986 which had not only fixed the date

of his appointment as an Assistant as 30.4.1986 but

also had made it clear that no promotional benefit

would be available to the petitioner in the matter

of pay-fixation as was admissible to the other

promoted employees. It was thus curtains for the

writ petitioner and the writ petitioner having not

challenged the said order dated 30.4.1986 at any

point of time cannot now wriggle out by taking

different plea at different point of time. Once

this aspect becomes clear that the appointment of

the petitioner on the post of Assistant was made

with effect from 30.4.1986, his seniority in the

cadre of Assistant will have to be counted only

with effect from 30.4.1986 and not from any earlier

date. It is, therefore, manifest that the concept

of transfer of the petitioner from the post of Ex-

Cadre Assistant to the post of Assistant by the

order dated 30.4.1986 as introduced and upheld by

the Division Bench in the impugned order is an

apparent error on the face of record, inasmuch as,
27

either on fact or in law that the said order of

appointment of the writ petitioner dated 30.4.1986

on the post of Assistant cannot be read as an order

of his transfer from lower post of Ex-Cadre

Assistant to the higher post of Assistant.

19. In our considered opinion, there

infact has been some sort of complete confusion in

understanding the concept of the expression „Ex-

Cadre Assistant‟ in its true perspective in the

context of High Court Establishment in which the

said post has been all along in existence till

date. The post of Ex-Cadre Assistant has never been

an equivalent post of Assistant in the High Court

rather the qualification for the two posts, the

pay-scale and the channel of earning promotion by

way of internal recruitment from the post of Ex-

Cadre Assistant to the post of Assistant would only

go to show that the post of Ex-Cadre Assistant is

an equivalent post of Routine Clerk in the

secretariat of the State Government which has only

channel of promotion to the post of Assistant with

other eligible Class-3 employees whenever such post

of Assistant is to be filled up on quota basis. The

prescribed procedure, therefore, either in the

State Government or in the High Court is that
28

certain percentage of vacancy is left open for the

internal recruitment from amongst the eligible

employees who also can be appointed on the post of

Assistant which otherwise is the basic post of the

cadre of ministerial officer in the High Court or

in the State Government. Simply because the word

„Ex-Cadre‟ has been tagged with the word

„Assistant‟ in designating the post of Ex-Cadre

Assistant in the establishment of the High Court,

it does not mean that the two posts are equal or

comparable or that the High Court has certain

number of post of Assistant in the sanctioned

strength and certain post of Assistant in the Ex-

Cadre Establishment. The post of Ex-Cadre Assistant

was initially a lower post to L.D.C. and how the

post of Assistant and has become only a feeder post

for filling up the post of Assistant which as per

the prescribed rule and procedure has to be filled

up either from direct recruitment or from internal

recruitment.

20. Once this aspect becomes clear, there

would be no difficulty in coming to the conclusion

that there was an apparent error of record in

holding the petitioner to have been transferred

from the Ex-Cadre Establishment to the Cadre
29

Establishment on the post of Assistant as on

6.7.1981, which is the only basis for not

interfering with the operative portion of the order

of the learned single Judge dated 23.12.2004 in the

two writ applications filed by the writ petitioner.

For the same reason, we find it difficult to accept

the submission of learned counsel for the

petitioner supporting the impugned order on the

ground that in the year 1986, on 30.4.1986, the

petitioner having already been continuing in the

Establishment of the High Court on an Ex-Cadre

Assistant could not have been appointed on the post

of Assistant. The concept of appointment in the

service jurisprudence will never connote or mean

only direct appointment (recruitment) from open

market but it can also be appointment by way of

internal recruitment as per the Cadre Rules.

21. As noted above, there has always been

practice even before 1976 to allocate certain

percentage of post for the working class-3

employees or even class-4 employees to be

considered for appointment on the post of Assistant

and, therefore, the reasoning that such persons

would be required to resign from their post held by

them in order to be appointed on the post of
30

Assistant also does not seem to be correct.

22. To us it is very clear that the post

of Assistant being basic post of the Cadre of

ministerial officer has to be essentially filled

up both by way of direct recruitment and internal

recruitment and in either case, it still remains a

case of appointment wherein the promotional benefit

of giving 12.5% of salary fixation is not

admissible as per the Government Rules. We,

therefore, are constrained to hold that the

conclusion arrived by the Division Bench in the

impugned order that since the writ petitioner was

not given the promotional benefit of the post of

Assistant by way of salary fixation, it would

amount to his being transferred to the Cadre of

Assistant, suffers from an apparent error on the

face of record. Consequently, we would hold that

the petitioners have made out a case for review of

the impugned order. Additionally, we would hold

that the moment the Division Bench in the impugned

judgment of the learned single Judge had found a

clear error that the regularization of the writ

petitioner by the order dated 6.7.1981 was not

made on the post of assistant but only on the post

of Ex-Cadre Assistant it was not even required to
31

go beyond the pleadings made in the writ petition

specially when the learned single judge had himself

found otherwise no merit in either of the two writ

petitions on any other ground. It has to be noted

that the learned single judge in his judgment in

paragraph no.10 had held as follows:-

“10. It would be apparent from the aforesaid
sequence of representations and rejections
that the present writ application could
easily be throw out at the threshold on
the simple ground of delay. It needs no
reiteration that delay in service matters
is vital since it has a cascading effect
on issues of regularization and consequent
seniority etc. The mere filing of repeated
representations could not bring succour to
the petitioner. Reference may be made to
the judgments of the Supreme Court in this
context reported in AIR 1992 SC 1414 and
1990(2) BLJ 236. Learned Senior Counsel
Shri Singh, appearing on behalf of the
petitioner, very fairly conceded that the
issue of delay was a substantial obstacle
in the path of seeking relief for the
petitioner.”

23. Again, the learned single judge,

having holding the two writ petitions to be grossly

delayed, which by itself, was good enough for their

dismissal, the following findings on the non-

joinder of the parties of the learned single Judge,

was also sufficient for non-suiting the writ
32

petitioner:-

“15. Before concluding the matter this Court
further holds that the petitioner was for
seniority as Assistant over persons who
are wrongly promoted ignoring his case.
The petitioner sought the relief of proper
placement in the seniority list. The
grievance was that ever since 1976 persons
junior to the petitioner were consistently
promoted as Assistant ignoring his claim.

This would have necessitated the
impleadment of such persons who could have
been affected by any decision to be
rendered in the present application. This
not having been done, would also be a
relevant consideration for this Court
while considering the grant of relief in
view of the pronouncement by the Supreme
Court reported in (2004) 2 SCC 76 (Ram,
Rao & Ors. Vrs. All India Backward Class
Bank Employees Welfare Associations).”

24. In fact, if these two defects were

found to be incurable by the learned single Judge

and were still supplemented with the following

findings on merit of the case of the petitioner:-

“12. On consideration of the rival submissions
made by the counsel for the parties and
the materials available on record, this
Court finds that the petitioner was
appointed in 1973 on an Ex cadre post of
Assistant. The appointment was
conditional. Before he could compete in
the general recruitment test and fulfil
the condition, this Court on the
administrative side did away with that
33

condition after nearly eight years in 1981
keeping in view the satisfactory services
rendered by the petitioner. The
conditional nature of the appointment was
clearly accepted by the petitioner from
1973 to 1981. Having availed the benefits
of confirmation of his service, the
petitioner cannot be permitted thereafter
and nearly eight years later to challenge
the very condition of his appointment. It
is settled law that a person cannot seek
to retain the benefit accrued by an order
and yet challenge the order. Reference may
usefully be made to the judgment of the
Supreme Court reported in AIR 1975 SC 1058
(Rani Inder Kumari etc. Vs. State of
Rajasthan), more particularly the relevant
extract of para 10 thereof:

“The petitioners cannot be allowed
to blow hot and cold in one same
breath. cake and have it. At any
rate the after inordinate delay and
even then after enjoying the full
benefit under the Act. The petitions
therefore cannot be entertained.”

13. Quite apart from the aforesaid issue this
Court holds that the petitioner has not
been able to make out any case for
discrimination by pointing out such
persons situated alike whose appointment
as Ex Cadre Assistant was conditional in
like manner and who were confirmed as
Assistants without fulfillment of the
condition and granted seniority from the
date of their initial conditional
appointment. To substantiate the issue it
would have been necessary for the
34

petitioner to spell out the details of
such allegations. It would also have been
essential to specify whether those persons
were appointed conditionally with the
stipulation to clear the general
recruitment test. Undoubtedly the
petitioner has tried to name certain
persons in paragraph 7 but he has
qualified his pleadings himself by saying
that these appointment were not
compassionate in nature and that no such
condition was imposed in their
appointment. The service rules no doubt
provide for confirmation of Ex Cadre
Assistants after three years. But that
would operate as it did in the case of
others when there was no conditional
appointment, or the condition prescribed
stood fulfilled. The appointment of the
petitioner being Ex Cadre subject to
condition, and he having failed to qualify
in the general recruitment test, the
petitioner cannot claim the status and
benefits as a regular Assistant for the
period in service while he remained
outside the cadre of Assistant. The law is
well settled that this period could be
counted for the purpose of seniority upon
his confirmation in 1981 only if the
initial appointment had been in consonance
with law, which in the present case would
mean with no conditions and inside the
cadre. This Court therefore holds that the
petitioner upon his induction into the
cadre under the Rules effective from 1981
cannot claim seniority from either 1973 or
1976 or 1978. This Court would usefully
35

place reliance upon a judgment of the
Supreme Court reported in 1998 (5) SCC 262
(Devinder Bathia & Ors. Vs. Union of India
& Ors.):-

“… The persons like the appellants
who were posted against those posts
without going through the process of
selection on ad-hoc basis do not
have a right to be in the cadre
unless and until they are duly
regularized after going through a
process of selection. In the case in
hand, this process of selection was
made only in the year 1982 and the
appellants have been absorbed in the
cadre of Enquiry Cum Reservation
Clerks after being duly selected. In
this view of the matter, their
continuance on ad-hoc basis from
1978 to 1982 cannot be counted for
the purpose of their seniority in
the cadre of Enquiry Cum Reservation
Clerk…”

14. The petitioner further cannot draw any
benefit from the circular of 1977
regulating compassionate appointment as
the same was at best effect from 1975
while the petitioner was appointed in
1973. The submission of the petitioner
that his services came to be regularized
in 1981 under the influence and guidance
of the aforesaid circular of 1977 and
therefore he would be entitled to
confirmation of his services as an
Assistant from 1973 cannot be accepted.
The order inducting the petitioner into
the Cadre of Assistants in July 1981 is
36

clear and permits of no ambiguity. This
Court cannot read into the order something
which is explicitly not there. The
argument of the learned counsel for the
petitioner therefore cannot be accepted.”

there was little option for the Division Bench to

hold that the two appeals filed by the petitioner

were fit to be allowed specially when it had

already come to a finding that the very basis of

the operative portion of the judgment of the

learned single Judge of bestowing the benefit of

seniority of the post of Assistant with effect from

6.7.1981 was based on a glaring factual error of

the writ petitioner being regularized on the post

of Assistant with effect from 6.7.1981. Once the

Division Bench had come to a finding that the

learned single Judge had committed a mistake in

taking note of the fact that the regularization of

the writ petitioner in July 1981 was only on the

post of Ex-Cadre Assistant and not on the post of

Assistant there was no prospect for issuing any

further direction for giving seniority and

placement of the petitioner in the Cadre of

Assistant with effect from July, 1981 as directed

by the learned single Judge. The Division Bench had

therefore no alternative but to allow the appeal

specially when the writ petitioner also could not
37

support the said order dated 30.4.1986 to be any

other order save and except that of his appointment

on the post of Assistant.

25. If the judgment and order of the

learned as approved in the impugned order of the

Division Bench is allowed to remain, the same will

open Pandora box in the matter of fixation of

seniority and promotion right from the year 1981

and would only unsettle the events of last almost

thirty years wherein more than 100 of Assistants

have also been promoted to the post of Assistant

Selection Grade, Section Officers, Administrative

Officer, Deputy Registrar and even up to the post

of Registrar. All such promotion, therefore, will

have to be reconsidered for making place for the

petitioner who even as per the judgment and order

of the learned single Judge had failed to establish

his case on merits and had moved this Court after

inordinate delay of 14-18 years from the date of

first rejection of his representation dated

19.8.1982 after accepting terms of his appointment

as an Assistant in the letter dated 30.4.1986. The

writ petitioner, who had not even impleaded even a

single person against whom he had claimed seniority

as a party in his first writ application nor had an
38

answer to the illustrative case of respondent nos.

4 to 8, whom he claimed to his junior for

challenging his promotion, cannot be allowed to

reopen the whole thing at this belated stage when

it is an admitted fact that the entry of the writ

petitioner in the Cadre of Assistant was only with

effect from 30.4.1986 and no person junior to him

in the cadre of Assistant had been promoted on the

higher post earlier to the writ petitioner. It is

not in doubt that the writ petitioner had filed a

writ application after inordinate delay at a point

of time when 1997 Rules have also come into force

providing interalia the following provisions for

grant of seniority:-

“23. Seniority:- Except as provided in rule 24
seniority in each category of post in the
establishment shall be determined by the
date of the order of appointment in a
substantive capacity and where more than
one person are appointed together, by the
order in which their names are arranged in
the said order.

24. Seniority of persons already in services:-

Seniority of the persons appointed to a
post in the establishment prior to the
commencement of these rules shall be such
as was on the date of commencement of
these rules.”

26. The writ petitioner‟s claim for

seniority, therefore, on the post of Assistant can
39

only be made with effect from the date of his

appointment on the post of Assistant in a

substantive capacity and the appointment of the

writ petitioner on the post of Assistant in the

substantive capacity was made on no other date but

on 30.4.1986. Once this aspect becomes clear and in

fact is also explained by the writ petitioner in

his pleadings before the learned single Judge and

Division Bench that respondent nos. 4 to 8 of CWJC

No. 90 of 2003 were directly recruited on the post

of Assistant unlike the writ petitioner appointed

on the lower post of Ex-Cadre Assistant in a lower

pay-scale, there can hardly be an occasion for the

writ petitioner now to still march over them and

others by claiming his retrospective seniority of

the period when he was holding the lower post of

Ex-Cadre Assistant. The writ petitioner, therefore,

has to get his all due only on the basis of his

date of entry in the Cadre of Assistant on

substantive capacity i.e. with effect from

30.4.1986. Once this aspect becomes clear that such

challenge of the writ petitioner to the orders

passed by the High Court on the administrative side

rejecting his representation by an order dated

10.8.1999 in CWJC No. 467 of 2000, which was the
40

forth rejection for the same relief, the earlier

three being orders dated 19.8.1982 followed by the

order dated 2.4.1995 and also by an order dated

21.11.1995, the only logical outcome of his two

writ applications could have been its plain and

simple dismissal and/or the reversal of the learned

single Judge by the Division Bench.

27. Thus, for the reasons indicated above,

both of these review applications are allowed. The

two impugned orders passed by the Division Bench

are hereby recalled and consequently, both the

appeals, LPA No. 122 of 2005 and LPA No. 123 of

2005 are hereby allowed by reversing the order of

the learned single Judge dated 23.12.2004 in CWJC

No. 467 of 2000 and CWJC No. 90 of 2003 and

dismissing the aforementioned two writ

applications.

28. There would be, however, no order as

to costs.

(Mihir Kumar Jha, J.)

I agree.

(C.M. Prasad, J.)
Patna High Court, Patna
Dated, 23/02/2011
NAFR/(Rishi)