Bombay High Court High Court

Union Of India vs K. Pradeepan on 17 July, 2009

Bombay High Court
Union Of India vs K. Pradeepan on 17 July, 2009
Bench: P. B. Majmudar, R. M. Savant
                                            1

              IN THE HIGH COURT OF JUDICATURE AT BOMBAY




                                                                              
                  ORDINARY ORIGINAL CIVIL JURISDICTION

                         WRIT PETITION NO.2607 OF 2001




                                                      
    Union of India,
    through Dy. Chief Mechanical Engineer,
    Parel Workshop, Central Railway,




                                                     
    Parel, Mumbai - 400 012                                   .....Petitioner

              V/s.




                                           
    1.   K. Pradeepan
    2.   M.P.Nasi
    3.
    4.
         G.L.Shiriskar 
         B.B.Raut
                            
    5.   M.Ramaswamy
                           
    6.   T.M.Shivnandan
    7.   R.M.Kondvilkar 
    8.   J.R.Chawan
    9.   M.D.Moraya
       


    C/o G.S.Walia,
    Advocate High Court, 
    



    16, Maharashtra Bhavan,
    Bora Masjid Street, Fort,
    Mumbai - 400 001.                                   ..... Respondents





    Mr.Suresh Kumar, for the petitioner. 
    Mr.Rahul Walia, for the respondents.
    Mr.D.V.Gangal, Intervenor. 

                          CORAM : P.B.MAJMUDAR &





                                  R.M.SAVANT, JJ. 

DATE : JULY 17, 2009

ORAL JUDGMENT : ( Per R.M.Savant, J. ) :

1. This petition filed under Article 226 of the Constitution of

::: Downloaded on – 09/06/2013 14:47:38 :::
2

India takes exception to the judgment and order dated 20-04-2001 passed

by the Central Administrative Tribunal, Mumbai Bench, Mumbai. By the

said order, the Original Application No.1185 of 1996 filed by the

respondent Nos.1 to 9 herein, came to be allowed and the examination

conducted on 30-09-1996 for the post of Office Superintendent came to be

set aside, as also the consequential selection thereto. However, employees

who were appointed on the basis of the said selection were allowed to

work on an Ad-hoc basis till the fresh selection test is conducted and

selection made thereto.

2. The respondents herein are all employees of the Central

Railways and belonging to the ministerial cadre of the Parel workshop and

were at the relevant time, working as Head Clerks, which is the feeder

cadre for the promotion to the post of Office Superintendent Grade II.

3. The petitioner herein issued a Notification for the purposes

of holding selection to the post of Office Superintendent – Grade II in the

Grade of Rs.1600-2660. A written examination was conducted on

30-09-1996. On 18-10-1996, a supplementary examination was held.

The respondents herein appeared in the said examination. Results of the

said examination were declared on 27-11-1996. Out of 99 persons who

had appeared in the written examination, 59 qualified for the viva voce.

Accordingly, the said candidates were called for viva voce which was held

::: Downloaded on – 09/06/2013 14:47:38 :::
3

on 9th and 10th December, 1996.

4. Pursuant to the said viva, 33 candidates were selected.

Aggrieved by their non-selection, the respondents herein had filed Original

Application No.1185 of 1996. The sum and substance of the case of the

respondents in the Original Application was that the selection made

pursuant to the said written test and viva voce, was vitiated on account of

the fact that the Circular dated 05-12-1984, on the basis of which marks

for seniority were granted to the selected candidates, could not have been

relied upon by the petitioner as the said Circular/letter had been quashed

and set aside by the Jabalpur Bench of the Central Administrative Tribunal

and which Judgment is reported in ATR 1990(1) CAT 458 in the matter of

Munshi Ram and Anr. V/s. Union of India and Ors.

5. The Tribunal considered the said Original Application. The

Tribunal principally relying on the said judgment of the Jabalpur Bench,

was of the view that since the Circular dated 05-12-1984 was quashed and

set aside, the petitioner herein could not carry out selection by assigning

marks for seniority. The Tribunal therefore, quashed and set aside the said

selection. However, granted limited protection to the candidates who had

been selected till fresh selection was carried out by the petitioner.

6. During the course of hearing of the above petition,

Mr.Suresh Kumar, the learned counsel for the petitioner, made available

::: Downloaded on – 09/06/2013 14:47:38 :::
4

the concerned file for our perusal. The said file contained the result sheet

of the said examination. It would be relevant to note that in so far as the

qualifying marks for being called for viva voce was concerned, only the

candidates who had obtained 60 marks in the aggregate were called for

viva voce. Mr.Suresh Kumar drew our attention to the marks obtained by

the respondents herein in the written examination. A perusal of the said

result sheet, disclosed that all the candidates were given marks for

seniority including the respondents herein. Even taking the said marks

into consideration, the respondents did not get the qualifying marks i.e.

60. The said file and the result sheet was also shown to the learned

counsel Shri R.G.Walia, appearing for the respondent Nos.1 to 9, who on

reading the result sheet fairly accepted the said position. It is significant to

note that even if 15 marks were to be given to each of the respondents,

may not be on account of seniority, even then the respondents would not

have reached the qualifying figure of 60 marks. Out of the selected

candidates only three reached the qualifying figure of 60 marks on account

of marks given to them for seniority. In so far as the respondents are

concerned, the marks obtained by them in the written examination, were

such that as mentioned hereinabove, even if all the 15 marks were given

to them, they would have not reached the qualifying figure of 60.

Therefore, the marks given on account of seniority, in the facts of the

::: Downloaded on – 09/06/2013 14:47:38 :::
5

present case, does not really have a bearing on the said selection.

7. It would also be significant to note that persons who were

selected on the basis of the said selection, were not joined as parties to the

Original Application. In our view, the same was a serious lacuna in the

proceedings filed by the respondent Nos.1 to 9 herein. However, the

Tribunal has just glossed over the said fact. It would also be pertinent to

note that the respondents herein, have been selected in the subsequent

selection which were held and are presently holding the post of Office

Superintendent Grade II. The grievance in the present petition raised by

the learned counsel for the respondents, was therefore, limited to the date

from which the respondents ought to have been appointed as Office

Superintendent Grade II.

8. In our view, considering the facts of the instant case,

though the said Circular dated 05-12-1984 was wrongly relied upon by

the petitioner, which fact has been fairly admitted by the learned counsel

for the petitioner, the same has no bearing on the selection made for the

reasons mentioned hereinabove. In that view of the matter, in the facts

and circumstances of the present case, the order passed by the Tribunal

relying only upon the Judgment of the Jabalpur Bench of the Central

Administrative Tribunal (Supra), cannot be sustained. In so far as the

subsequent selections are concerned, we are told that the said Circular

::: Downloaded on – 09/06/2013 14:47:38 :::
6

dated 05-12-1984 has not been implemented. The petition is therefore,

allowed in terms of prayer clause (a). Rule is accordingly made absolute

to the above extent.

         ( R.M.SAVANT, J. )                          (P.B.MAJMUDAR, J.) 




                                        
                              
                             
       
    






                                                    ::: Downloaded on - 09/06/2013 14:47:38 :::