Gauhati High Court High Court

Uken Pegu And Anr. vs Romesh Chandra Borah And Ors. on 29 February, 2008

Gauhati High Court
Uken Pegu And Anr. vs Romesh Chandra Borah And Ors. on 29 February, 2008
Equivalent citations: 2008 (1) GLT 886
Author: H Roy
Bench: J Chelameswar, H Roy


JUDGMENT

Hrishikesh Roy, J.

1. The writ appeal No. 402/07 has been filed Uken Pegu who was the respondent No. 3 in W.P. (C) No. 4072/07. The State of Assam and their officials have filed the second writ appeal No. 403/2007.

The appellants are aggrieved by the judgment and order dated 15.10.2007, whereby the learned Single Judge, allowed the writ petition No. 4072/07 filed by Romesh Ch. Borah (Chief Engineer, Quality Control) and quashed the impugned promotion order dated 3.8.2007, whereby the appellant Uken Pegu was posted to the post of Chief Engineer, Water Resources in the Department.

2. The service conditions, governing the appointment in the Water Resources Department (earlier known as the Flood Control Department) are governed by a set of Rules, named as “The Assam Engineering (Flood Control Department) Service Rules, 1981″(hereinafter referred to as the Rules).

3. Under Rule 3(1) amongst the Class I (Senior Grade), the posts of, inter alia, Secretary to the Government, Chief Engineer, Addl. Chief Engineer and Superintending Engineer are included.

Rule 3(2) of the Rules provides that service may also include any post equivalent to a post in any of the Cadre mentioned in Sub-Rule 1 or any cadre or post subsequently laid down by the Government, to be included in a cadre of service.

Rule 4 indicates the service strength of the Department as shown in schedule I of the Rules.

Rule 12 provides that all vacancies in class I cadre shall be filed up by promotion, subject to specialized needs of the Department. Rule 12 provides that promotion to the post of Secretary is to be made from the cadre of Chief Engineer.

Rule 13(4)(d) initially provided for all promotions to be made to the rank of Superintending Engineer and above, only on ‘merit’ basis but the said criteria has since been amended and promotion to the rank of Superintending Engineer and above are now to be made on the basis of ‘merit with due regard to seniority’ with effect from the 1990 by virtue of the amendment notified in the Gazette on 27.8.1990.

4. By notification dated 9.3.1987 the Government declared the post of Chief Engineer, Flood Control as the Head of the Department.

Subsequently, by a Government memo dated 26.5.1999, the Government conveyed its sanction to up gradation of the post of Addl. Chief Engineer (Quality Control) to the post of Chief Engineer (Quality Control). Consequent upon the said up-gradation, the post of Addl. Chief Engineer (Quality Control) was abolished.

The Chief Engineer (Quality Control) was ordered by the said notification to function directly under the Secretary of the Flood Control Department.

5. By a separate notification, also issued on 26.5.1999, the Government notified the functions to be performed by the Quality Control unit in the Water Resources Department under the Chief Engineer (Quality Control), wherein different functions are mentioned in the said notification.

6. With the creation of the post of Chief Engineer (Quality Control), the cadre strength of Chief Engineer was raised to two and the two posts were Chief Engineer (Water Resources) and Chief Engineer (Quality Control) with effect from 26.5.1999.

7. Following a meeting of the Selection Board under Rule 13(10) of the Rules, selections and recommendations were made for promotion to the cadre of Chief Engineer and a list of officers were prepared in order of merit. In the select list dated 31.3.2007, the merit position of the recommended officers were reflected as follows:

1. Sri Ziaul Islam

2. Sri Romesh Chandra Borah (Writ Petitioner/respondent No. 1)

3. Sri Uken Pegu (ST Plains/Writ Appellant) and

4. Sri Lohit Chandra Hazarika.

8. The respondent Romesh Ch. Borah was thereafter promoted on 30.6.2007 to the cadre of Chief Engineer and was posted as Chief Engineer, Quality Control. On his such posting Romesh Ch. Borah and Paran Baruah, the Chief Engineer, Water Resources were considered for promotion to the higher post of Secretary, Water Resources Department.

On the basis of recommendation of the Selection Board which met on 19.7.2007, Paran Baruah was promoted to the Post of Secretary of the Department. In the resultant vacant post of Chief Engineer, Water Resources, the appellant Uken Pegu was given promotion on 3.8.2007, by virtue of his merit position in the select list dated 31.3.2007.

9. The respondent Romesh Ch. Borah challenged the said promotion and posting notification dated 3.8.2007 by filing the W.P. (C) No. 4072/07. The learned Single Judge by judgment dated 15.10.2007 allowed the petition and quashed the notification dated 3.8.2007 and gave direction for posting of Romesh Ch. Borah to the post of Chief Engineeer, Water Resources, leading to the present Writ Appeals.

10. The learned Single Judge in his judgment took into account the practice followed in the Department, where an Addl. Chief Engineer is first promoted to the cadre of Chief Engineer and posted as Chief Engineer (Quality Control) and thereafter such Chief Engineer (Quality Control) are posted as Chief Engineer (Water Resources) and accordingly considered the later post as a promotion post.

The other reasons noticed for treating the post of Chief Engineer (Water Resources) to be higher than the post of Chief Engineer (Quality Control) was the fact that the Chief Engineer (Water Resources) is designated as the Head of the Department. The nature of duties in the two posts of Chief Engineers have also been considered as good reasons for treating one post to be higher then the other.

11. Mr. P. K. Goswami, Mr. A. K. Bhattacharyya and Mr. K. N. Choudhury, the learned senior counsels assailing the decision of the learned Single Judge submits that when Rules do not make any distinction in the status of the two posts of Chief Engineers as both posts have been treated as feeder cadre posts for promotion to the higherpost of Secretary, merely because of past practice and nature of responsibilities, would not permit taking a different view as both posts are equal in status and pay. Specific instance of respondent being considered for promotion to the post of Secretary, while being the Chief Engineer (Quality Control) along with Paran Baruah when the later was the Chief Engineer (Water Resources) has been cited to show that both posts are equal and have been treated to be equal by the Government and also under the Rules.

12. On behalf of the appellants, Mr. A. K. Bhattacharyya, learned senior counsel submitted that merely because the Chief Engineer, Water Resources has been designated as the Head of the Department, there is no scope to treat the post of Chief Engineer, Quality Control to be inferior than the post of Chief Engineer, Water Resources. The decision of the Supreme Court reported in AIR 1967 SC 1684 (K. Gopaul v. The Union of India and Ors.) has been cited in support of the said submission. The following passage in Para 5 of K. Gopaul has been relied upon by Mr. Bhattacharyya:

We cannot accept the submission that the mere fact that the post of Accommodation Controller, to which the appellant has been transferred, has not been designated as the post of a Head of Department necessarily involves any reduction in rank. In fact, it is well known that in Government service, there may be senior posts, the holders of which are not declared as Heads of Department, while persons holding comparatively junior posts may be declared as such. The rank in Government service does not depend on the mere circumstance that the Government servant, in the discharge of his duties, is given certain powers.

The above decision has also been cited in support of the contention made on behalf of the appellant that merely because the Chief Engineer, Water Resources have been given wider number of responsibilities than the Chief Engineer, Quality Control, would not necessarily mean that the post of Chief Engineer, Quality Control is inferior to that of Chief Engineer, Water Resources.

13. The decision of the Supreme Court in (Lalit Mohan Deb v. Union of India) has also been cited to contend that promotion would mean higher pay to a higher post unlike a placement in selection grade which may involve a higher pay but not a higher post. Accordingly it is submitted by Mr. Bhattacharyya that since the movement from the post of Chief Engineer, Quality Control to Chief Engineer, Water Resources does not lead to higher pay or movement to a higher grade, the said two posts of Chief Engineers is are to be construed to be equivalent and of the same cadre.

The decision of the Supreme Court (State of Haryana and Ors. v. Ram Kumar Mann) has also been cited on behalf of the appellant to contend that no enforceable right based on the doctrine of discrimination has been created in favour of the writ petitioner and accordingly the impugned judgment interfering with the appointment and posting of the appellant to the post is vitiated in law.

14. Mr. K. N. Choudhury, learned Counsel appearing for the State Appellant submits that in the instant case the Rules treat both the posts of Chief Engineer as equivalent and both the posts have been encadred under the Rules in the same grade. The Rules also comprehend the post of Chief Engineer, Water Resources and Chief Engineer, Quality Control to be the feeder posts for the post of Secretary, Water Resources Department. Since there is no ambiguity in the Rules with regard to the equality of the posts, it is submitted that the two posts could not have been treated as unequal merely on the basis of the past practice followed in the Department where an incumbent was permitted movement to the post of Chief Engineer, Quality Control, before permitting further movement to the post of Chief Engineer, Water Resources.

The learned Counsel relies on the decision in Sanjay Kumar v. Narinder Verma in support of his submissions.

In Sanjay Kumar (supra) the Supreme Court held that where the Rules make no distinction and when the executives do not think fit to treat the two posts as unequal by making a distinction in the Rules, there can be no justification to ignore the provisions enshrined in the Rules and treat the posts as unequal posts.

15. Appearing for the writ petitioner Mr. N. Dutta, learned Counsel submits that the nature of duties and responsibilities are relevant factors for deciding equivalence of post. He relies upon the decision of the Supreme Court (Union of India and Anr. v. P. K. Roy and Ors.) where the Supreme Court has indicated the following criteria for determining equation of posts and relative seniority:

(i) The nature and duties of a post

(ii) The responsibilities and powers exercised by the officers holding a post; the extent of territorial or other charge held or responsibilities discharged;

(iii) The minimum qualifications, if any, prescribed for recruitment to the post;

(iv) The salary of the post.

16. The learned Counsel has also cited the “decision of the Supreme Court reported in (1986) 3 SCC 7 : Vice Chancellor, L. N. Mithila University v. Dayanand Jha) where it is held that the two posts of Principal and Reader cannot be regarded as of equal status by virtue of the responsibilities discharged by them.

17. Similarly it is submitted that the post of Chief Engineer, Quality Control cannot be treated to be at par with the post of Chief Engineer, Water Resources since the later post carries far wider degree of responsibilities and functions.

18. Making submissions for relevance of past practice followed in the Department to determine the equivalence of the posts, the Supreme Court decision reported in 1992 Supp. (1) SCC 584 (N. Suresh Nathan and Anr. v. Union of India and Ors.) has been relied on by Mr. Dutta where the Supreme Court has held as follows:

The real question, therefore, is whether the construction made of this provision in the rules on which the past practice extending over a long period is based is untenable to require upsetting it. If the past practice is based on one of the possible constructions which can be made of the rules then upsetting the same now would not be appropriate. It is in this perspective that the question raised has to determined.

19. The decision of the Supreme Court reported in (1992) 1 SCC 105 (Dr. Uma Kant v. Dr. Bhikalal Jain and Ors.) has been cited to contend that where the Rules are capable of two interpretations, the Court should not accept the interpretation which will upset and reverse the long practice followed by the Department in matter of movement from the post of Chief Engineer, Quality Control to the post of Chief Engineer, Water Resources.

20. Mr. Dutta also relies upon the Supreme Court decision in Union of India v. S.S Ranade reported in (1995) 4 SCC 462, where the Supreme Court held that in order to determine whether the two posts are equivalent or not, apart from the pay scales attached to the posts, one must also look at the duties and responsibilities that are attached to such post.

21. The Supreme Court decision in M. B. Joshi v. Satish Kumar Pandey reported in 1993 Suppl. 2 SCC 419 has also been placed where the Supreme Court has held that in the absence of any specific Rules, the seniority amongst persons holding similar post in the same cadre is to be determined on the basis of length of service and not on the basis of any other fortuitous circumstances.

22. The learned Counsel also contends that merely because the pay scales of the two posts are equal, that cannot be the basis for deciding the post to be equivalent and factors like nature of duties, responsibilities etc. should also be taken note of, in deciding the equivalence of the posts.

23. In the instant case, for the first time both the posts of Chief Engineer, Quality Control and Chief Engineer, Water Resources fell vacant simultaneously. The learned Single Judge laid great emphasis on the past practice followed in the Department whereby an incumbent only after being posted as Chief Engineer, Quality Control is posted as Chief Engineer, Water Resources and thereafter is considered for promotion to the post of Secretary of the Department.

24. The fact that the post of Chief Engineer, Water Resources has been declared to be the Head of the Department was also considered by the learned Single Judge to be a relevant factor for deciding the said post to the higher than the post of Chief Engineer, Quality Con-tool.

The learned Single Judge was also influenced by the fact that the budget for the Department is prepared by the Chief Engineer, Water Resources.

25. The earlier stand taken by the Govt. in the counter affidavit submitted in the case of Anil Kumar Mitra v. State of Assam in W. P. (C) No. 2675/06, where the deponent of the affidavit claimed the post of Chief Engineer, Water Resources to be a higher post than the post of Chief Engineer, Quality Control, was also noted as a factor by the learned Single Judge to reach the impugned conclusion.

26. The further fact that the Chief Engineer, Water Resources has been included in the Selection Board for making promotion under Rule 15 of the Rules and that he is also a member of Technical Advisory Committee for the Assam State Brahmaputra Valley Control Board, which responsibilities have not been conferred on the Chief Engineer, Quality Control have been taken to be a reasonable basis for treating the post of Chief Engineer, Quality Control as a feeder post for filling up the post of Chief Engineer, Water Resources.

On the basis of the aforesaid differentiation, it was held that the post of Chief Engineer, Water Resources is higher in status than the post of Chief Engineer, Quality Control.

27. However, in our view the factors noted in the impugned judgment could not be conclusive on the equivalence of the two posts in question. Such factors may be relevant only if the Rules leave scope for examining these factors because of its ambiguity.

28. The Rules in our considered view do not make any distinction between the two posts. The Chief Engineer, Water Resources and Chief Engineer, Quality Control report directly to the Secretary of the Department and both the posts are encadred in the same cadre and carry equal pay.

There are also instances where the Department had departed from the usual practice of permitting movement to the post of Chief Engineer, Quality Control before permitting further movement to the post of Chief Engineer, Water Resources.

Inclusion of the two posts in the same cadre under the Rules have been held by the learned Single Judge to be not conclusive per se, on the issue of equivalence of the two posts. But on the basis of other factors such as past practice in the Department and certain additional responsibilities attached to the post of Chief Engineer, Water Resources, the learned Single Judge took the view that the Chief Engineer, Water Resources enjoys ascendancy in distinction power and status in office as compared to that of Chief Engineer, Quality Control. These external factors have been taken by the learned Single Judge to be good reasons to depart from the equivalent position of the two posts as reflected in the, service Rules.

29. But when the Rules clearly indicate the two posts to be of equal status in rank as they have been encadred in the same cadre without any distinction between the Chief Engineer, Quality Control and Chief Engineer, Water Resources and both the posts have been made the feeder posts for making promotion to the post of Secretary of the Department, we are of the opinion that there cannot be any basis for treating one post to be higher to the other since such conclusion would obviously be contrary to the Rules in force. The decisions which have been cited can only be relevant and relied upon, when the Rules are ambiguous or is not conclusive on the status of the two posts in question. But when the Rules are unambiguous, there cannot obviously be any justification to rely upon past practice, nature of responsibilities, special responsibility attached to the post, to take a view that one post is superior to the other.

30. It must also be observed that it is for the Government to decide as to which of the Chief Engineer should be posted as Chief Engineer (Water Resource) or Chief Engineer (Quality Control). It would be inappropriate for a Court to interfere with such exercise of the Government as the employer is expected to know how best to utilize the services of its officers. Under the circumstances, the Government’s decision in preferring to post the appellant as Chief Engineer (Water Resource) in preference to the respondent can hardly be subjected to judicial scrutiny, when we do not see any arbitrariness or mala fide exercise of power.

31. In view of above, the Writ Appeals are allowed and the impugned judgment and order dated 15.10.07 in W.P. (C) No. 4072/07 is hereby set aside and quashed and the notification dated 3.8.2007 (Annexure G) is declared to be legally valid.