CASE NO.: Appeal (civil) 5155 of 2006 PETITIONER: UNION PUBLIC SERVICE COMMISSION RESPONDENT: L.P. TIWARI & ORS. DATE OF JUDGMENT: 22/11/2006 BENCH: Dr.AR. Lakshmanan & Altamas Kabir JUDGMENT:
J U D G M E N T
(Arising out of SLP (c) No.12249/2006)
ALTAMAS KABIR, J.
Leave granted.
Shri L.P. Tiwari, respondent No.1 in the first matter and
Shri DP. Dwivedi, respondent No.1 in the second matter, were
serving as State Service Forest Officers in the post of Assistant
Conservator of Forests in the office of the Divisional Forest
Officer, Bhopal, Madhya Pradesh. Both the said officers
became eligible to be promoted to the Indian Forest Service
under the provisions of the I.F.S. (Appointment by Promotion)
Regulations, 1966 (hereinafter referred to as ‘the Regulations’)
Regulation 3 of the said Regulations provides for the
appointment of a Selection Committee consisting of the
Chairman of the Union Public Service Commission or where
the Chairman is unable to attend, any other Member of the
Union Public Service Commission along with the following
members as far as the State of Madhya Pradesh is
concerned:-
(i) Chief Secretary to the Govt. of M.P;
(ii) Secretary to the Govt. of M.P. dealing with Forests;
(iii) Principal Chief Conservator of Forests,Govt. of M.P.;
(iv) Chief Conservator of Forests, Govt.of M.P. and;
(v) A nominee of the Govt. of India not below the rank
of Joint Secretary to the Govt. of India.
All meetings of the Selection Committee are presided
over by the Chairman/Member of the Union Public Service
Commission.
In keeping with the Regulations, the Selection Committee
classifies eligible State Forest Service Officers coming within
the zone of consideration as “outstanding”, “very good”, “good”
or “unfit” on an overall assessment of their service records.
Thereafter, as per Regulation 5 (4), the Selection Committee
prepares a list by including the required number of names
first from amongst officers classified as “outstanding” and
then from amongst those classified as “very good”, and
thereafter from amongst those classified as “good”. The
names within each category are set in the order of their
respective inter se seniority in the said Forest Service.
The Annual Confidential Reports of the eligible officers
form the basis on which such officers are categorized in the
manner indicated above. However, while making an overall
assessment, the Selection Committee also takes into account
orders and remarks regarding appreciation for meritorious
work done by the concerned officer. Similarly, orders
awarding penalties or any adverse remarks communicated to
the officer and which have not been expunged are also taken
into consideration while grading the officers.
In the instant case, a meeting of the Selection Committee
was held on 12th and 13th December, 2002 to prepare the
yearwise Select List for the years 2001 and 2002 for
promotion to the I.F.S. cadre of Madhya Pradesh in
accordance with the aforesaid Regulations. The size of the
Select List for the year 2001 was 11 and 9 for the year 2002.
As the zone of consideration in each year is taken as three
times the number of vacancies available, 33 names were
considered for the 11 vacancies for the year 2001 and 27
names were considered for filling up the 9 vacancies for the
year 2002. On an overall assessment of his service records,
the Selection Committee assessed Shri L.P. Tiwari as being
“very good”. On such assessment, his name was included at
serial no.10 in the Select List of 2001 for promotion to the
Indian Forest Service. The respondent Nos. 4 to 8 were
assessed as “outstanding” by the Selection Committee and
were included at serial nos. 3 to 7 in the Select List.
Aggrieved by his placing at serial no.10 in the Select List,
Shri L.P. Tiwari filed O.A.No.118/2004 before the Central
Administrative Tribunal, Jabalpur (hereinafter referred to as
‘the Tribunal’) claiming that he ought to have been assessed as
“outstanding” and should have been assigned seniority in the
Indian Forest Service Cadre over respondent Nos. 4 to 8.
Although, Shri D.P. Dwivedi’s name was also considered
and placed at serial no.8 in the Select List for the year 2001
and he was also graded as “very good” by the Selection
Committee, his name did not find place in Select List for the
year 2001 on account of the statutory limit on the size of the
Select List. He was also not considered for promotion to the
Select List of 2002 as he had crossed the age of 54 years on 1st
January, 2002 which was the date fixed for reckoning the
eligibility of officers for inclusion in the Select List of 2002.
Shri Dwivedi also filed Original Application No.16/2003 before
the Tribunal challenging the selection/appointment of the
State Forest Officers to the I.F.S. cadre for the year 2002.
The two aforesaid applications as also the application
filed by one M. Ramachandran (O.A.No.69/2003) were taken
up for hearing together since the grievances were more or less
common, although the prayer in Shri L.P. Tiwari’s application
was different from the others. While the others prayed for a de
novo selection by a Review Departmental Promotion
Committee, Shri L.P. Tiwari prayed for a declaration that he
ought to have been assessed as “outstanding” in the year
2001 and that he should be assigned seniority in the I.F.S.
Cadre over the respondent Nos. 4 to 8 and others. The
learned Tribunal adopted a rather unusual procedure in
dealing with the applications after going through the Annual
Confidential Reports of the applicants in detail. On a
comparison of the merits and demerits of the parties as
reflected in their Annual Confidential Reports, the Tribunal
came to a finding that patent material irregularities had been
committed by the Selection Committee for the year 2001 for
which the entire selection process for the year 2001 was liable
to be reviewed. The respondents were accordingly directed to
convene a meeting of the Selection Committee to review the
proceedings of the Selection Committee for the year 2001 in
the light of the observations made in the Tribunal’s order and
thereafter to grant all consequential benefits within a period
of three months from the date of communication of the order.
The Union Public Service Commission filed two separate
Writ Petitions in regard to the applications filed by Shri L.P.
Tiwari and Shri D.P. Dwivedi being W.P.No.3718/05 (S) and
W.P. No.3719/05 (S). Both the Writ Petitions were taken up
for hearing on 9th March, 2006 and ultimately by its judgment
dated 14th March, 2006, the High Court upheld the findings of
the Tribunal and dismissed both the Writ Applications. The
High Court directed the respondents to hold a Review
Departmental Promotion Committee in accordance with the
Rules within a period of 60 days from the date of receipt of a
certified copy of the order and submission of the same to the
competent authority by Shri L.P. Tiwari and Shri D.P. Dwivedi.
This appeal has been preferred by the Union Public Service
Commission against the aforesaid judgment and order of the
High Court affirming the order and directions given by the
Tribunal.
On behalf of the appellant, it was contended that both
the Tribunal as also the High Court had misdirected
themselves in directing a Review Departmental Promotion
Committee to be held since the entire procedure leading to the
preparation of the Select List both for the years 2001 and
2002 was strictly in accordance with the Regulations and
there had been no deviation therefrom. It was urged that the
Selection Committee had acted strictly in accordance with the
parameters laid down by the Regulations. In fact, Mr. Rao,
learned senior counsel, took us through each step of the
procedure which is adopted by the Selection Committee while
grading the eligible candidates in the different categories.
Having regard to the provisions in the Regulations that the
Annual Confidential Reports of the past five years would be
taken into consideration for preparing the Select List, the
Tribunal appears to have committed an error in relying on
Annual Confidential Reports of even previous years and
thereby widening the scope of selection. Such an erroneous
approach has led the Tribunal to wrongly conclude that the
Selection Committee had erred in grading the eligible officers.
It is now more or less well-settled that the evaluation
made by an expert committee should not be easily interfered
with by the Courts which do not have the necessary
expertise to undertake the exercise that is necessary for such
purpose. Such view was reiterated as late as in 2005 in the
case of U.P.S.C. vs. K. Rajaiah & Ors., reported in (2005) 10
SCC 15, wherein the aforesaid Rules for the purpose of
promotion to the I.P.S. Cadre was under consideration. Apart
from the above, at no stage of the proceedings, either before
the Tribunal or the High Court or even before this Court, has
any allegation of mala fides been raised against the Selection
Committee and the only grievance is that the Selection
Committee erred while making assessment of the comparative
merits of the respective candidates. While concluding his
submissions, Mr. Rao had pointed out that the direction
given by the High Court to the appellant to hold a Review
Departmental Promotion Committee was also erroneous since
the Regulations provided for selection to be made not by a
Departmental Promotion Committee but by a Selection
Committee constituted as per the Regulations.
Although, on behalf of the respondents it has been urged
that there was no bar which precluded the Tribunal from
looking into the original ACRs of the respective candidates,
what we are required to consider is whether it was at all
prudent on the part of the Tribunal to have adopted such a
procedure which would amount to questioning the subjective
satisfaction of the Selection Committee in preparing the Select
List.
From the submissions made and the materials on record,
we are satisfied that the methodology which has been evolved
and included in the Regulations for grading the eligible officers
have been religiously followed by the Selection Committee
which did not call for any interference by the Tribunal. The
High Court has merely followed the decision of the Tribunal
without independently applying its mind to the facts involved.
We accordingly allow the appeal and set aside the
judgment of the High Court impugned in this appeal as also
that of the Tribunal.
There will, however, be no order as to costs.