Sunday, 03, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

K.Nageswara Sastry, Krishna ... vs The Dy.Commissioner C.T., ...
2023 Latest Caselaw 5120 AP

Citation : 2023 Latest Caselaw 5120 AP
Judgement Date : 19 October, 2023

Andhra Pradesh High Court - Amravati
K.Nageswara Sastry, Krishna ... vs The Dy.Commissioner C.T., ... on 19 October, 2023
       THE HON'BLE SRI JUSTICE RAVI NATH TILHARI
                           AND
     THE HON'BLE SRI JUSTICE B. V. L. N. CHAKRAVARTHI


                WRIT PETITION NO.26816 of 2006

ORDER:- (per Hon'ble Sri Justice Ravi Nath Tilhari)


       Heard Sri P.Koteswara Rao, learned counsel representing

Sri E.Venkata Rao, learned counsel for the petitioners and the

learned Government Pleader for Services-I for the respondents.

2. This Writ Petition under article 226 of the Constitution of

India has been filed for the following relief:-

"to issue writ, order or direction more in the nature of certiorari call for the records relating to and in connection with the order in OA No.8945 of 2002 dated 24.08.2006 on the file of the A.P.Administrative Tribunal and to declare the same as illegal, arbitrary, contrary to Articles 14 & 16 of Constitution of India and consequentially to quash the same while granting seniority and other consequential benefits to the petitioner from the date of his initial appointment and to pass such other order or orders..."

3. The petitioner was initially appointed as Lower Division

Clerk (LDC) on 08.12.1975 vide proceedings of the Assistant

Commissioner, Excise, Vijayawada, Krishna District, under Rule

10 (a)(i) of the Andhra Pradesh State and Subordinate Service

Rules, 1996, (in short „General Rules, 1996‟) and he joined on

09.12.1975. Subsequently, he appeared before the District

Selection Committee (in short DSC) in 1976. On selection, he

was allotted to the Commercial Tax Department with other

candidates, who were working in that Department, in the month

of November, 1976. He joined as LDC in the office of CTO,

Vuyyur, Krishna District, on 24.11.1976. The seniority of the

petitioner was fixed in the category of Junior Assistant based on

the date of initial appointment. Against the same, some

individuals raised objections. Thereafter, Provisional seniority

list was prepared and the objections were invited. The revised

seniority list was issued placing the petitioner in the seniority

list from the date of his appointment in the Commercial Tax

Department. The service rendered by the petitioner, pursuant to

his appointment under Rule 10 (a)(i) of the General Rules, 1996,

in Excise Department was not taken into account. The

petitioner filed R.P.No.5801 of 1987 before the Andhra Pradesh

Administrative Tribunal (in short „the Tribunal‟) which was

dismissed by judgment and order dated 19.01.1988.

4. The Tribunal, in R.P.No.5801 of 1987, recorded that there

was no reason to quash the impugned seniority order. However,

finding that the regularization of two persons namely

Sri.K.L.N.S.Murthy and Sri.N.Mohan Rao, was not in order, the

Tribunal directed the State Government to take suitable

corrective action as per the General Rules, 1996.

5. Thereafter, the petitioner filed O.A.No.8945 of 2002, inter

alia, submitting that the Government issued G.O.Ms.No.711

dated 28.08.1996 and G.O.Ms.No.714 dated 29.08.1996

admitting that the services of the LDCs/Typists/L.D.Stenos,

working in the Commercial Tax Department in 1976 be

regularized with consequential benefits from the date of their

initial appointment in the category of LDCs/Typists/L.D.Stenos,

subject to the condition that such regularization does not affect

the seniority of others, whose services had already been

regularized in the category, before the selection made by the

District Selection Committee in 1976. In the case of the

employees, who opted for transfers to Commercial Tax

Department from the other Departments, their old services will

be regularized from the date of their entry into the Commercial

Tax Department. The petitioner further submitted before the

Tribunal that the said G.O.Ms.No.711 dated 28.08.1996 and

G.O.Ms.No.714 dated 29.08.1996 were challenged in

O.A.No.5855 of 1996 by some of the affected persons, and the

Tribunal set aside those G.O.Ms.No.711 dated 28.08.1996 and

G.O.Ms.No.714 dated 29.08.1996 and the order of the Tribunal

was maintained by the Andhra Pradesh High Court by

dismissing W.P.No.28245 of 1998 and in W.P.No.19636 of 1999.

The petitioner, before the Tribunal in O.A.No.8945 of 2002

submitted that since the G.O.Ms.Nos.711 dated 28.08.1996 &

714 dated 29.08.1996 were struck down, the petitioner‟s

seniority be counted from the date of his initial appointment in

whatever Department he was appointed and the rejection of the

petitioners representation vide order dated 10.08.2002 was

illegal.

6. In the O.A.No.8945 of 2002, the petitioner made the

following prayer:-

"It is prayed to declare he impugned proceedings in CCT's Ref No.E-5/362/2002 dated 10.08.2002 of the 2nd respondent in rejecting the request of the applicants for regularization of their services from the date of their initial appointment, as illegal and arbitrary and also contrary to the Judgments in Writ Petition.Nos.28245 of 1998 and 19636 of 1999 and consequently, to set aside the same and pass appropriate orders with all consequential benefits".

7. The Tribunal dismissed O.A.No.8945 of 2002 vide

Judgment dated 24.08.2006, holding that the G.O.Ms.Nos.711

& 714 were issued for regularization of services of

LDCs/Typists/L.D.Stenos, who were working in Commercial

Tax Department as on 1976, from the date of their initial

appointment in their respective categories in the Commercial

Tax Department, subject to the condition that such

regularization does not affect the seniority position of others

whose services were already regularized in that category before

the selection made by the DSC in 1976. In case of employees,

who opted for transfer to the Commercial Tax Department, their

services were regularized only from the date of their entry into

the Commercial Tax Department. The petitioner was not the

beneficiary of G.O.Ms.Nos.711 & 714. The said GOs were also

quashed by the Tribunal as also by the High Court.

Consequently, the petitioner was not entitled for any benefit of

the G.O.Ms.Nos.711 & 714 or of the judgment of the High

Court. The Tribunal further held that the petitioner previously

approached the Tribunal in R.P.No.5801 of 1987, which was

rejected on merits with regard to the same question of the

petitioner‟s seniority and it was not open, to reopen the issue

settled by the Tribunal in R.P.No.5801 of 1987, which attained

finality.

8. Challenging the Judgment of the Tribunal, the present

writ petition has been filed for the reliefs as referred to above.

9. Learned counsel for the petitioner submitted that the

Tribunal erred in dismissing the O.A. The earlier decision of the

Tribunal in R.P.No.5801 of 1987, did not operate as res

judicata. He submitted that the selection by the DSC to the

Commercial Tax Department was done as per the rules.

Therefore, under Section 27 (ii) of the Andhra Pradesh

Ministerial Rules, 1998, the petitioner‟s services must be

regularized from the date of his initial appointment as District

Treasury Officer irrespective of the appointment being under

Rule 10 (a)(i) of the General Rules, 1996.

10. Learned counsel for the petitioner placed reliance in the

cases of Mathura Prasad Bajoo Jaiswal & Ors.,v. Dossibai

N.B.JeeJeeBhoy,1 and The Direct Recruit Class-II

Engineering Officers' Association & Ors v. State of

Maharastra & Ors2 to contend that the earlier decision of the

Tribunal in R.P.No.5801/1987 would not operate as res

judicata.

11. Learned counsel for the petitioner placing reliance in Para

44 (b) of The Direct Recruit Class-II (supra) submitted that

where the initial appointment is not made by following the

procedure laid down by the rules but the appointee continues in

the post uninterruptedly till the regularization of his service, he

is entitled for counting of his officiating services.

1970 (1) SCC 613

AIR 1990 SC 1607

12. Learned Government Pleader submitted that the matter

Stands concluded finally by the judgment of the Tribunal in

R.P.No.5801 of 1987, which attained finality. The order as

impugned in the present writ petition of the Tribunal does not

call for any interference. The writ petition deserves to be

dismissed.

13. We have considered the aforesaid submissions and

perused the material on record.

14. The judgment in R.P.No.5801 of 1987 shows that

previously also the dispute of seniority was adjudicated in

R.P.No.472 of 1981, R.P.No.1878 of 1984 and R.P.No.1354 of

1984. The contentions as raised in these petitions were raised in

R.P.No.5801 of 1987 and the Tribunal, considering Rule 10

(a)(i), 23, 33 & 42 of the General Rules, as also the previous

orders of the Tribunal in previous R.Ps, dismissed R.P.No.5801

of 1987 on 19.01.2008.

15. In our view, a fresh petition on different grounds with

respect to the same cause of action and for the same relief

would not be maintainable. The order of the Tribunal in

R.P.No.5801 of 1987 attained finality. Consequently, the

Tribunal did not commit any illegality, in dismissing the

petitioner‟s O.A.No.8945 of 2002 by the order impugned in the

writ petition.

16. On our specific query, learned counsel for the petitioner

submitted that the petitioner was not entitled for any benefit

under G.O.Ms.Nos.711 or/and 714 on the point of seniority.

17. Consequently, this aspect; that the G.O.Ms.Nos.711 &

714 were issued after the judgment of the Tribunal in

R.P.No.5801 of 1987, is of no consequence. The petitioner

cannot claim any fresh cause of action to maintain the O.A.,

after the judgment in previous R.P.No.5801 of 1987. Besides,

those G.Os were quashed by the Tribunal in O.A.No.8945 of

2002 and the order was affirmed by this Court in

W.P.Nos.28245 of 1998 & 19636 of 1999. As per the judgment

of the Tribunal, the benefit, which was granted to

Sri.K.L.N.Murthy and Sri.N.Mohan Rao, previously, based upon

which the petitioner filed R.P.No.5801 of 1987, was also

withdrawn by the Government, later on.

18. The Tribunal observed in Para 12 of its impugned

Judgment that "obviously, the applicants are not the

beneficiaries of G.O.Ms.No.711 and G.O.Ms.No.714, they are

reverse of those who are working in Commercial Tax

Department, prior to selection by the DSC in 1976. In as much

as the said G.O. was made applicable only to those who are

working in Commercial Tax Department prior to 1976, it is

extremely difficult to accept the contention that setting aside of

G.O.Ms.No.711 would have impact on the service conditions of

the applicants in these O.As."

19. In Mathura Prasad (supra), on which learned counsel for

the petitioner placed reliance, to contend that the judgment in

R.P.No.5801 of 1987 does not operate as res judicata, the

Hon‟ble Apex Court held that, where the law is altered since the

earlier decision, the earlier decision will not operate as res

judicata between the same parties.

20. It is apt to refer Paragraphs 5, 7, 9 & 10, of Mathura

Prasad (supra) as under:-

"5. But the doctrine of res judicata belongs to the domain of procedure : it cannot be exalted to the status of a legislative direction between the parties so as to determine the question relating to the interpretation of enactment affecting the jurisdiction of a Court finally between them, even though no question of fact or mixed question of law and fact and relating to the right in dispute between the parties has been determined thereby. A decision of a competent Court on a matter in issue may be res judicata in another

proceeding between the same parties: the "matter in issue" may be an issue of fact, an issue of law, or one of mixed law and fact. An issue of fact or an issue of mixed law and fact decided by a competent court is finally determined between the parties and cannot be re-opened between them in another proceeding. The previous decision on a matter in issue alone is res judicata : the reasons for the decision are not res judicata. A matter in issue between the parties is the right claimed by one party and denied by the other, and the claim of right from its very nature depends upon proof of facts and application of the relevant law thereto. A pure question of law unrelated to facts which give rise to a right, cannot be deemed to be a matter in issue. When it is said that a previous decision is res judicata, it is meant that the right claimed has been adjudicated upon and cannot again be placed in contest between the same parties. A previous decision of a competent Court on facts which are the foundation of the right and the relevant law applicable to the determination of the , transaction which is the foundation of the right and the relevant law applicable to the determination of the transactions which is the soured of the right is res judicata. A previous decision on a matter in issue is a composite decision: the decision of law cannot be dissociated from the decision on facts on which the right is founded. A decision on an issue of law will be as res judicata in a subsequent proceeding between the same parties, if the cause of action of the subsequent Proceeding be the same as in

the previous proceeding, but not when the cause of action is different, nor when the law has since the earlier decision been altered by a competent authority, nor when the decision relates to the jurisdiction of the Court to try the earlier proceeding, nor when the earlier decision declares valid a transaction which is prohibited by law.

7. Where the law is altered since the earlier decision, the earlier decision will not operate as res judicata between the same, parties : Tarini Charan Bhattacharjee's case(1). It is obvious that the matter in issue in a subsequent proceeding is not the same as in the previous proceeding, because the law interpreted is different.

9. A question of jurisdiction of the Court, or of procedure, or a pure question of law unrelated to the right of the parties to a previous suit, is not res judicata in the subsequent suit. Rankin, observed in Tarini Charan Bhattacharjee's case(1) :

"The object of the doctrine of res judicata is not to fasten upon parties special principles of law as applicable to them inter se, but to ascertain their rights and the facts upon which these rights directly and substantially depend; and to prevent this ascertainment from becoming nugatory by precluding the parties from reopening or recontesting that which has 'been finally decided."

10. A question relating to the jurisdiction of a Court cannot be deemed to have been finally

determined by an erroneous decision of the Court. If by an erroneous interpretation of the statute the Court holds that it has no jurisdiction, the question would not, in our judgment, operate as res judicata. Similarly by an erroneous decision if the Court assumes jurisdiction which it does. not possess under the statute, the question cannot operate as res judicata between the same parties, whether the cause of action in the subsequent litigation is the same or otherwise."

21. In Mathura Prasad (supra), the facts were that the

appellants therein had constructed a building on the land and

had submitted an application for determination of standard rent

under Section 11 of the Bombay Rents, Hotels and Lodging

House Rents Control Act, 1947. The application was rejected by

the learned Civil Judge, on the ground that the Act did not

apply to open land let out for constructing building for

residence, education, business, trade or storage. The order was

confirmed by the High Court. Later on, in some other cases, the

High Court of Bombay held that the question whether

Section 6(1) of the Act, 1947, applies to any particular lease

must be determined on its terms, and a building lease in

respect of an open plot is not excluded from Section 6 (1) of the

Act, 1947, solely because open land may be used for residence

or educational purposes only after a structure is built thereon.

Relying upon this later judgment, the appellant therein filed a

fresh petition in the Court of the Small Causes, Bombay, for an

order determining the standard rent of the premises. The Trial

Judge rejected the application applying „res judicata‟ since the

matter had been finally decided by the High Court between the

same parties in respect of the same land in the earlier

proceedings for fixation of standard rents. The order of the Trial

Judge was confirmed firstly by a Bench of the Court of Small

Causes and then by the High Court of Bombay. In special

appeal, the Hon‟ble Apex Court held that where the law is

altered since the earlier decision, the earlier decision will not

operate as res judicata between the same parties.

22. The Hon‟ble Apex Court in Mathura Prasad (supra) held

in Para 35, that it is well established that the principles of res

judicata are also applicable to writ petitions. In that case, a plea

was taken, that the dismissal of the Special Leave Petition was

in limine without giving any reason, against the judgment of the

High Court, and therefore, the order of the High Court could not

be relied upon for a plea of res judicata. The Hon‟ble Apex Court

held that the order of the Apex Court in dismissing the SLP in

limine cannot be relied upon for a plea of res judicata but it was

on the basis of the judgment of the High Court, which became

final after the dismissal of the subject writ petition.

23. In Mathura Prasad (supra) the Hon‟ble Apex Court

referred to Daryao v. State of Uttar Pradesh3, in which it was

held that where the High Court dismisses a writ petition under

Article 226 of the Constitution of India after hearing the matter

on merits, a subsequent petition in the Supreme Court under

Article 32 on the same facts and for the same relief filed by the

same parties will be barred by the general principles of res

judicata. The binding character of the Judgments of Courts of

competent jurisdiction, is in essence a part of the rule of law on

which the administration of justice, so much emphasized by the

Constitution, is founded and a Judgment of the High Court

under Article 226 of the Constitution of India passed after

hearing on the merits must bind the parties till set aside in

appeal as provided by the constitution.

24. The Hon‟ble Apex Court in Daryao (supra) further held

that an adjudication is conclusive and final, not only as to the

actual matter determined but as to every other matter which the

parties might and ought to have litigated and have had decided

as incidental to or essentially connected with subject matter of

the litigation and every matter coming into the legitimate

purview of the original action both in respect of the matters of

AIR 1961 SC 1457

claim and defence. The Hon‟ble Apex Court held that the

principle of constructive res judicata underlying explanation IV

of Section 11 of the Code of Civil Procedure was applicable to

the writ case.

25. It could not be pointed out by the learned counsel for the

petitioner as to what change in law has been made in Andhra

Pradesh State and Subordinate Service Rules, since, the

rejection of the petitioners R.P.No.5801 of 1987, or on

interpretation of those rules by any judicial pronouncement.

26. In the case of V.Rajeswari v. T.C.Saravanabava4 with

respect to the plea of res judicata, the Hon‟ble Apex Court held

that the plea of res judicata is founded on proof of certain facts

and then by applying the law to the facts so found. It is

therefore necessary that the foundations for the plea must be

laid in the pleadings and then an issue must be framed and

tried. A plea not properly raised in the pleadings or in issues at

the stage of the trial would not be permitted to be raised for the

first time at the stage of appeal.

27. It is apt to refer Para Nos.12 & 13 of V.Rajeswari (supra)

as under.

(2004) 1 SCC 551

"12. The plea of res judicata is founded on proof of certain facts and then by applying the law to the facts so found. It is, therefore, necessary that the foundation for the plea must be laid in the pleadings and then an issue must be framed and tried. A plea not properly raised in the pleadings or in issues at the stage of the trial, would not be permitted to be raised for the first time at the stage of appeal (See: (Raja) Jagadish Chandra Deo Dhabal Deb Vs. Gour Hari Mahato & Ors. AIR 1936 Privy Council 258, Medapati Surayya & Ors. Vs. Tondapu Bala Gangadhara Ramakrishna Reddi & Ors. AIR 1948 Privy Council 3, Katragadda China Anjaneyulu & Anr. Vs. Kattragadda China Ramayya & Ors. AIR 1965 A.P. 177 Full Bench). The view taken by the Privy Council was cited with approval before this Court in The State of Punjab Vs. Bua Das Kaushal (1970) 3 SCC 656. However, an exception was carved out by this Court and the plea was permitted to be raised, though not taken in the pleadings nor covered by any issue, because the necessary facts were present to the mind of the parties and were gone into by the Trial Court. The opposite party had ample opportunity of leading the evidence in rebuttal of the plea. The Court concluded that the point of res judicata had throughout been in consideration and discussion and so the want of pleadings or plea of waiver of res judicata cannot be allowed to be urged.

13. Not only the plea has to be taken, it has to be substantiated by producing the copies of the pleadings, issues and judgment in the previous case. May be in a given case only copy of judgment in previous suit is filed in proof of plea of res judicata and the judgment contains exhaustive or in requisite details the statement of pleadings and the issues which may be taken as enough proof. But as pointed out in Syed Mohd. Salie Labbai (Dead) By Lrs. & Ors. Vs. Mohd. Hanifa (Dead) by Lrs. & Ors. (1976) 4 SCC 780, the basic method to decide the question of res judicata is first to determine the case of the parties as put forward in their respective pleadings of their previous suit and then to find out as to what had been decided by the judgment which operates as res judicata. It is risky to speculate about the pleadings merely by a summary of recitals of the allegations made in the pleadings mentioned in the judgment. The Constitution Bench in Gurbux Singh Vs. Bhooralal (1964) 7 SCR 831, placing on a par the plea of res judicata and the plea of estoppel under Order II Rule 2 of the Code of Civil Procedure, held that proof of the plaint in the previous suit which is set to create the bar, ought to be brought on record. The plea is basically founded on the identity of the cause of

action in the two suits and, therefore, it is necessary for the defence which raises the bar to establish the cause of action in the previous suit. Such pleas cannot be left to be determined by mere speculation or inferring by a process of deduction what were the facts stated in the previous pleadings. Their Lordships of the Privy Council in Kali Krishna Tagore Vs. Secretary of State For India in Council & Anr. (1887-88) 15 Indian Appeals 186, pointed out that the plea of res judicata cannot be determined without ascertaining what were the matters in issues in the previous suit and what was heard and decided. Needless to say these can be found out only by looking into the pleadings, the issues and the judgment in the previous suit."

28. In view of the aforesaid principles of law laid down with

respect to the res judicata, in the present case, once the

petitioner‟s R.P.No.5801 of 1987 was dismissed on merits

considering the legal provisions of the service rules as well, if

the petitioner‟s case is that the said judgment did not operate as

res judicata in subsequent O.A.No.8945 of 2002, the petitioner

must have laid the foundation for such submission. The

petitioner‟s case here is that if there is change in the rule the

res judicata will not apply. So, the petitioner must have raised

the pleadings before the Tribunal as to what was the law when

R.P.No.5801 of 1987 was decided, what change took place in

the law in such service rules and as to how that materially

affected the petitioner‟s case so as to entitle him now, for the

benefit, if any, to overcome the bar of res judicata or the bar of

finality of judgment in R.P.No.5801 of 1987.

29. Learned counsel for the petitioner could not show, if any

such plea of no res judicata was taken before the Tribunal in

O.A.No.8945 of 2002. A perusal of the judgment shows that no

such plea was taken or a plea regarding change in law. Here

also it could not be shown as to what is the change in law, with

respect to the determination of the seniority, under the relevant

service rules governing the petitioner‟s service. There is no

dispute on the proposition of law on the subject of „res judicata‟,

but its no-applicability in the present case, could not be

established to substantiate the argument raised before us.

30. So far as the reliance placed in The Direct Recruit

Class-II (supra) is concerned, learned counsel for the petitioner

referred to Paragraph No.44(B). In paragraph 44, the Hon‟ble

Apex Court, while summing up, held as under:-

"(A) Once an incumbent is appointed to a post according to rule, his seniority has to be counted from the date of his appointment and not according to the date of his confirmation. The corollary of the above rule is that where the initial appointment is only ad hoc and not according to rules and made as a stop-gap arrangement, the officiation in such post cannot be taken into account for considering the seniority.

(B) If the initial appointment is not made by following the procedure laid down by the rules but the appointee

continues in the post uninterruptedly till the regularisation of his service in accordance with the rules, the period of officiating service will be counted.

(C) When appointments are made from more than one source, it is permissible to fix the ratio for recruitment from the different sources, and if rules are framed in this regard they must ordinarily be followed strictly.

(D) If it becomes impossible to adhere to the existing quota rule, it should be substituted by an appropriate rule to meet the needs of the situation. In case, however, the quota rule is not followed continuously for a number of years because it was impossible to do so the inference is irresistible that the quota rule had broken down.

(E) Where the quota rule has broken down and the appoint- ments are made from one source in excess of the quota, but are made after following the procedure prescribed by the rules for the appointment, the appointees should not be pushed down below the appointees from the other source inducted in the service at a later date.

(F) Where the rules permit the authorities to relax the provisions relating to the quota, ordinarily a presumption should be raised that there was such relaxation when there is a deviation from the quota rule.

(G) The quota for recruitment from the different sources may be prescribed by executive instructions, if the rules are silent on the subject.

(H) If the quota rule is prescribed by an executive instruction, and is not followed continuously for a number of

years, the inference is that the executive instruction has ceased to remain operative.

(I) The posts held by the permanent Deputy Engineers as well as the officiating Deputy Engineers under the State of Maharashtra belonged to the single cadre of Deputy Engineers.

(J) The decision dealing with important questions concerning a particular service given after careful consideration should be respected rather than scrutinised for finding out any possible error. It is not in the interest of Service to unsettle a settled position.

With respect to Writ Petition No. 1327 of 1982, we further hold:

(K) That a dispute raised by an application under article 32 of the Constitution must be held to be barred by principles of res judicata including the rule of constructive res judicata if the same has been earlier decided by a competent court by a judgment which became final."

31. So far as, the submission based on Paragraph 44 (B) is

concerned, the Tribunal in the Judgment dated 19.01.1988 in

R.P.No.5801 of 1987, considering Rule 23 (a) of the General

Rules, clearly observed in Para No.6 of its judgment, as under:-

"It is clear that unless temporary service is regularized as per rule 23 (a) of the General Rules, it cannot be counted for regularization. There was no order issued for

regularization of the temporary services of the petitioners. As such their temporary services cannot be counted for regularization. It has been made clear in the judgment in R.P.No.472/81 that in the absence of stipulations, normally an order of regularization under rule 23 (a) will also mean an order indicative of seniority under rule 33

(a) of the General Rules. The provisions of rule 33 (b) cannot be invoked to alter an order of seniority."

32. In view of the above, there being no order of regularization

of the petitioner‟s temporary services, in previous department

and the petitioner having been appointed after fresh DSC in the

Commercial Tax Department, the Tribunal did not commit any

illegality in dismissing the O.A.No.8945 of 2002 vide impugned

judgment dated 24.08.2006.

33. In The Direct Recruit Class-II (supra), the Hon‟ble Apex

Court clearly laid down in Paragraph 44 (J) that the decision

dealing with important questions concerning a particular service

given after careful consideration should be respected rather than

scrutinised for finding out any possible error. It is not in the

interest of Service to unsettle a settled position.

34. We are of the considered view that the matter with respect

to the seniority and the counting of the past services, having

been settled by the Tribunal in R.P.No.5801 of 1987 which

attained finality, the settled position could not be unsettled.

35. We are of the considered view that the impugned

judgment by the Tribunal does not suffer from any illegality.

36. The writ petition lacks merit and is accordingly dismissed.

There shall be no order as to costs.

As a sequel thereto, miscellaneous petitions, if any

pending, shall also stand closed.





                                        __________________________
                                        RAVI NATH TILHARI, J



                                  ________________________________
                                   B. V. L. N. CHAKRAVARTHI, J



Date:     .10.2023
RKS
 

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter