PETITIONER: U.H. JADHAV & ORS. Vs. RESPONDENT: UNION OF INDIA & ORS. DATE OF JUDGMENT: 12/03/1999 BENCH: K.Venkataswami, Syed Shah Mohammed Quadri JUDGMENT:
J U D G M E N T
QUADRI,J.
Leave is granted.
 The appellants filed these appeals against the common
judgment and order of the Central Administrative Tribunal,
Mumbai Bench, Mumbai in Original Applications Nos.425/92 and
259/93	dated December 6, 1995 by seeking permission of this
Court	as they were	not parties to those original
applications.	The grievance	of the	appellants is	that
without	impleading them in the said original	applications
the judgment of the Tribunal passed in their favour in OA
No.823/87 on July 11, 1991, was upset.	The appellants were
recruited as Inspectors (O.G.) in the Central Excise
Department of	Mumbai	during	the period 1973 to	1977
(hereinafter referred to as `direct recruits’). They filed
O.A. No.823/87 before the Central Administrative Tribunal
praying	that the respondents therein be directed to	give
them seniority	on the basis of continuous officiation	and
other consequential benefits. Their application was allowed
by the	Tribunal on 11.7.1991.	For a similar relief other
direct	recruits also filed OA No.425/92 on April 27, 1992.
Yet another batch of direct recruits approached the Tribunal
for similar relief by filing O.A. No.259/93 in March 1993.
While so the department challenged in this Court, by filing
Special	Leave	Petition, the said judgment of	the Central
Administrative	Tribunal in O.A. No.823/87 dated 11.7.1991.
The Special Leave Petition was dismissed by this Court on
9.3.1993. It	is also on record that persons who	were
promoted from	the lower post as Inspectors in the Central
Excise	Department, Mumbai (hereinafter referred as	`the
promotees’) and who were permitted to intervene in the said
Original Applications Nos. 425/92 and 259/93, filed before
the Tribunal Review Petition No.18/93 seeking review of the
said judgment	of the	Tribunal dated	11.7.1991 in	O.A.
No.823/87. The Review Petition was	also dismissed on
October	20, 1993. In the meanwhile, the Collector of
Central	Excise, Bombay-I notionally re-fixed the seniority
of the	appellants in the cadre of Inspectors on 11.1.1993
and they were	also granted	consequential promotion as
Superintendent	of Central Excise by order issued by	the
Central Excise Department on 7.4.1994.	However, on December
6, 1995, another Bench of the Central Administrative
Tribunal, disagreeing with the judgment in the case of	the
petitioners in	O.A. No.823/87 dated 11.7.1991, dismissed
O.A. No.259/93 and O.A. No.425/92 on 27.4.1992. It is
that judgment and order of the Tribunal that is assailed as
affecting the	rights of	the appellants. Mr.B.
Parthasarthy, learned counsel appearing for the appellants,
submitted that	the observations made by the Tribunal	with
regard	to its	earlier judgment, in	the case of	the
appellants, in	O.A.	No.823/87 dated	11.7.1991, in	the
judgment under appeal will prejudice the appellants’ rights
and therefore those observations have to be set aside.	Shri
A.S.Nambiar, learned senior counsel	appearing for	the
respondents, supported the judgment under appeal on various
grounds. We are not inclined to go into the merits of	the
case as it is beyond the scope of these appeals. Merely
because	the Tribunal	has, in the judgment under appeal,
taken a view	different from that taken in its judgment
passed	in O.A. No.823/87 dated 11.7.1991, the appellants
cannot	be allowed to question the same. However, so far as
the grievance	of the appellants is concerned, there is no
dispute	that the order of the Tribunal dated 11.7.1991 in
O.A. No.823/87 has attained finality as the challenge
against	that judgment failed before this Court in view of
the dismissal of the Special Leave Petition on 9.3.1993 as
also before the Tribunal in view of the rejection of Review
Petition No.18	of 1993 filed by the promotees,	the
intervenors, in the cases under appeal, on October 20, 1993.
The department	has already implemented the said order of
July 11, 1991	and given all	consequential benefits	and
promotion to the appellants.	Further, a perusal of	the
judgment under appeal shows	that	the promotees	also
reconciled themselves	to the position arising out of	the
judgment dated	11.7.1991 in O.A. No.823/87 insofar as it
relates	to the appellants as is evident	from their
contention before the Tribunal that nothing further should
be done to prejudice the seniority of the promotees who had
already suffered on account of the seniority assigned in the
case of the appellants. Having regard to this position, it
is obvious that the order under appeal cannot	affect	the
settled rights of the appellants. We are also informed that
against	the impugned judgment dated December 6, 1995	and
against	the order dated October 20, 1993 rejecting
R.P.No.18/93 filed in the said O.A. No.823/87 Special Leave
Petition c Nos.17103-17104/96 and 20044-20045/96 were	also
dismissed by this Court. The appeals are	disposed of
accordingly with the above clarification. The parties	are
to bear their own costs.