Wednesday, 03, Jun, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

The State Of Maharashtra vs Shri. Sudhakar Baburao Nangnure ...
2017 Latest Caselaw 8746 Bom

Citation : 2017 Latest Caselaw 8746 Bom
Judgement Date : 16 November, 2017

Bombay High Court
The State Of Maharashtra vs Shri. Sudhakar Baburao Nangnure ... on 16 November, 2017
Bench: V.K. Tahilramani
                                       WP 8859-16 with wp 8860-16 with wp 9291-16.doc

DDR

                   IN THE HIGH COURT OF JUDICATURE AT BOMBAY
                                CIVIL APPELLATE JURISDICTION
                             WRIT PETITION NO. 8859 OF 2016
       Shri Noreshwar Raghunathrao Shende
       Aged : 51 years, Occ. Government Service
       as Director of Town Planning, (M.S.), Pune,
       having office at Pune, R/o. Kusumagiri,
       Siddhachal, Phase No.3, Thane (W).                       ..... Petitioner
                    Vs.
       1. Shri Sudhakar Baburao Nangnure
       Aged : Adult, working as Joint Director
       of Town Planning (Valuation), (M.S.),
       Pune, R/at I-703, Ruturang, Aranyeshwar
       Road, Near Lokesh Hotel, Pune - 411 009.

       2. The State of Maharashtra
       through Principal Secretary,
       (UD-1), Urban Development Department,
       having office at Mantralaya, Mumbai 400032.

       3. The Additional Chief Secretary (Service),
       General Administration Department,
       having office at Mantralaya, Mumbai 400 032.

       4. The Secretary in Charge of Desk
       16-B, General Administration Department,
       having office at Mantralaya, Mumbai 400 032.             ..... Respondents

                                         WITH
                             WRIT PETITION NO. 8860 OF 2016
       Shri Noreshwar Raghunathrao Shende
       Aged : 51 years, Occ. Government Service
       as Director of Town Planning, (M.S.), Pune,
       having office at Pune, R/o. Kusumagiri,
       Siddhachal, Phase No.3, Thane (W).                       ..... Petitioner
                    Vs.
       1. Shri Sudhakar Baburao Nangnure
       Aged : Adult, working as Joint Director

                                                                                       1/50



      ::: Uploaded on - 16/11/2017                      ::: Downloaded on - 17/11/2017 02:03:58 :::
                                 WP 8859-16 with wp 8860-16 with wp 9291-16.doc

 of Town Planning (Valuation), (M.S.),
 Pune, R/at I-703, Ruturang, Aranyeshwar
 Road, Near Lokesh Hotel, Pune - 411 009.

 2. The State of Maharashtra
 through Principal Secretary,
 (UD-1), Urban Development Department,
 having office at Mantralaya, Mumbai 400032.

 3. The Additional Chief Secretary (Service),
 General Administration Department,
 having office at Mantralaya, Mumbai 400 032.

 4. The Secretary in Charge of Desk
 16-B, General Administration Department,
 having office at Mantralaya, Mumbai 400 032.            ..... Respondents

                                   WITH
                       WRIT PETITION NO. 9291 OF 2016
 The State of Maharashtra
 through Urban Development Department,
 Mantralaya, Mumbai.                                     ..... Petitioner
                                                         (Org. Resptd.)
              Vs.
 1. Shri Sudhakar Baburao Nangnure
 working as Joint Director of Town 
 Planning Valuation, Maharashtra
 State, Pune.
 Residing at I-703, Ruturang,
 Aranyeshwar Road, Near Lokesh Hotel,
 Pune 411 009.                                           ..... Respondents
                                                         (Org. Appellant)

 2. Shri N.R. Shende
 Director of Town Planning,
 Maharashtra State, Pune.                                ....(Org.Resp.No.4)
                              ...........

Mr. Rafiq Dada, Senior Advocate along with Mr. Anil Sakhare, Senior Advocate Mr. N.V. Bandiwadekar, Mr. Sagar Mane, Mr. Kirankumar Phakade, Mr. Amit Mane, Mr. Yashwant Dhanegare i/by Mr. Bhushan

WP 8859-16 with wp 8860-16 with wp 9291-16.doc

A. Bandiwadekar, Advocate for the petitioner in Writ Petition No. 8859/2016 and Writ Petition No.8860/2016 and respondent No.2 in Writ Petition No.9291/2016

Mr. Ravi Kadam, Senior Advocate along with Mr. Mihir Desai, Senior Advocate, Mr. S.B. Talekar, Mr. Sandeep Marne i/by Mr. Sidheshwar N. Biradar, Advocate for the respondent No.1.

Mr. A.B. Vagyani, Government Pleader along with Mr. O.M. Kulkarni, AAGP for the State/petitioner in Writ Petition No.9291/2016 and respondents No.2 to 4 in Writ Petition No.8859/2016 and Writ Petition No.8860/2016.

...........

                         CORAM                    : SMT. V.K. TAHILRAMANI  & 
                                                    M.S.KARNIK, J.J.

                           RESERVED ON            : 9th NOVEMBER, 2017.

                           PRONOUNCED ON: ___ NOVEMBER, 2017.
  


 JUDGMENT (PER M.S. KARNIK, J.) :-

Rule. Rule made returnable forthwith by consent of the

parties and heard finally.

2. At the outset we note that the Apex Court by the order

dated 9th October, 2017 has directed that the present petitions be

heard and disposed of within 10 days from 31 st October, 2017. The

petitions have been taken up for final hearing at the stage of

admission.

WP 8859-16 with wp 8860-16 with wp 9291-16.doc

3. The petitioner in Writ Petition No. 8860/2016 is the

original respondent No.4 in O.A. No.269/2016 filed by the present

respondent No.1 before Maharashtra Administrative Tribunal ('the

Tribunal' for short). To appreciate the controversy involved it would

be material to reproduce the reliefs claimed by the respondent No.1

before the Tribunal, which reads thus :-

"(a) to allow the Original Application.

(b) to quash and set aside the final impugned final seniority list as on 1/1/2015 published by the res.no.1 on 15/1/2016 for the cadre of Joint Director of Town Planning as unconstitutional and illegal and bad in law and also as contrary to the settled legal position in law so far as the consequential seniority for the reserved category promotes is concerned, as settled by the Constitution Bench of the Hon. Supreme Court in the case of M. Nagaraj V/s Union of India.

(c) To direct the Respondent no.1 to review and revise the impugned seniority list for the cadre of Joint Director of Town Planning as on 1/1/2015 by fixing the seniority of the applicant above the Respondent no.4 in conformity with their seniority position in the feeder cadre of Deputy Director of Town Planning and enforce the same expeditiously by processing the selection and consideration for promotion to the post of Director of Town Planning on the basis of the said review and revision of the seniority list for the feeder cadre of Deputy Director of Town Planning.

(d) To restrain the Respondent no.1 from undertaking the exercise of selection and consideration for promotion for the post of Director of Town Planning on the basis of the final seniority list as on 1/1/2015 published by the Respondent no.1 on 15/1/2016 for the cadre of Joint Director of Town Planning, till the said list is reviewed and revised as prayed herein before."

4. During the course of the hearing of O.A.No.269/2016 the

respondent No.1 in Writ Petition No.8860/2016 filed Misc.

WP 8859-16 with wp 8860-16 with wp 9291-16.doc

Application No.170/2016 for condoning the delay of 199 days

occasioned in filing the O.A. By the order dated 13/4/2016 the

Tribunal was pleased to condone the delay. Being aggrieved by the

order dated 13/4/2016, the petitioner has filed Writ Petition

No.8859/2016.

5. The State of Maharashtra is the respondent No.2 in Writ

Petition No.8860/2016, has filed Writ Petition No.9291/2016

challenging the impugned order dated 2/5/2016 passed by the

Tribunal in O.A.No.269/2016. Thus, the petitioner as well as

respondent No.2 State of Maharashtra are aggrieved by the

impugned order dated 2/5/2016 have filed separate petitions

challenging the same order.

6. As the issues involved in these petitions are common and

interlinked, the parties are referred to as per their respective position

in the cause-title in Writ Petition No.8860/2016 for convenience .

7. The brief facts necessary for deciding the present Writ

Petitions are stated thus :-

WP 8859-16 with wp 8860-16 with wp 9291-16.doc

The petitioner belongs to the Scheduled Caste (S.C.)

Category. The respondent No.1 belongs to Open Category. As on the

date of the filing of the O.A. No.269/2016 on 12/3/2016, the

respondent No.1 was working as the Joint Director of Town Planning

('JDTP' for short) since 3/7/2013. The petitioner was junior to the

respondent No.1 in the cadre of Deputy Director as per seniority list

published on 14/2/2011. One Shri K.S. Akode was promoted by an

order dated 25/11/2004 in the post reserved for S.C. When Shri

Akode was promoted as Director of Town Planning, the reserved post

of JDTP was filled by promoting Shri Shikhare, who also belonged to

S.C. Category. On retirement of Shri Shikhare, the post was filled by

promotion of the petitioner who also belonged to the S.C. Category

on 11/8/2011.

8. Before the Tribunal it was case of the respondent No.1

that when Shri Akode who belonged to S.C. Category was promoted

as Director, the resultant vacancy in the post of Joint Director should

have been filled from S.T. Category. If no suitable S.T. Category

candidate was available, the post should have been kept vacant for

three years as per Section 6(1) of the Maharashtra State Public

WP 8859-16 with wp 8860-16 with wp 9291-16.doc

Services (Reservation for Scheduled Castes, Scheduled Tribes, De-

notified Tribes (Vimukta Jatis), Nomadic Tribes, Special Backward

Category and Other Backward Classes) Act, 2001 (hereinafter called

as "the Reservation Act"). It is the case of the respondent No.1 that

any promotion in the said vacancy given to a person from any

reserved category other than S.T. Category cannot be called regular

Promotion and any such promotion should be treated as Ad-hoc and

fortuitous without creating any right of seniority.

9. It is an admitted fact that by circular dated 14 th February,

2011, the seniority list of the cadre of Deputy Director, Town

Planning was published, where the petitioner was shown junior to

the respondent No.1. Thereafter, on 1/8/2011, the Director of Town

Planning Group A, Joint Director of Town Planning Group A, Deputy

Director of Town Planning Group A, Assistant Director of Town

Planning Group A, Town Planner Group A, Assistant Town Planner

Grade I, Group B and Assistant Town Planner Grade II, Group B in

the Maharashtra Town Planning and Valuation Service in the

Directorate of Town Planning and Valuation (Recruitment) Rules,

2011 (hereinafter referred to as 'R.R. Of 2011') came to be enacted.

WP 8859-16 with wp 8860-16 with wp 9291-16.doc

10. At this stage, it would be pertinent to mention that by a

circular dated 27th October, 2008 the State of Maharashtra clarified

that in case of small cadres (less than 32) in first vacancy a candidate

from S.C. category candidate has to be appointed first. Then ST,

VJ/NT & SBC candidates are to be considered as per the 100 point

roster. The circular further provided that if no eligible candidates

were available from a particular reservation category, the next roster

point has to be used for small cadres.

11. By an order dated 11/8/2011, the petitioner was

promoted to the post of JDTP on the reserved post on Ad-hoc basis

till approval from M.P.S.C.. One of the terms provided in the

appointment order mentions that the said promotion is made subject

to the outcome of the decision in Writ Petition No.8452/2004.

12. The circular dated 27/10/2008 which formed the basis

of the promotion of the petitioner was stayed by the Aurangabad

Bench of this Court in Writ Petition No.3077/2011 on 29/9/2011,

which petition was filed (not by the respondent No.1) challenging the

circular dated 27/10/2008 as being contrary to the provisions of the

WP 8859-16 with wp 8860-16 with wp 9291-16.doc

Reservation Act which came into force from 29/1/2004.

13. As on 11/8/2011 when the petitioner was promoted to

the post of JDTP there were only two posts available. One post was

meant for the reserved categories. On 29/12/2012, the posts in the

cadre of JDTP were increased to eight. Accordingly, number of

reserved posts increased to three.

14. Thereafter, by an order dated 2/7/2013, the respondent

No.1 was promoted to the post of JDTP. The said promotion of the

respondent No.1 is also on an Ad-hoc basis and is made subject to the

outcome of Writ Petition No.8452/2004. The provisional seniority list

of JDTPs as on 1/1/2014 was published on 1/6/2014. In the said

provisional seniority list the petitioner was shown senior to the

respondent No.1. The final seniority list of JDTPs as on 1/1/2014 was

published on 28/8/2014 wherein the petitioner was shown senior to

the respondent No.1.

15. Writ Petition No.3077/2011 filed before the Aurangabad

Bench of this Court for quashing and setting aside the circular dated

WP 8859-16 with wp 8860-16 with wp 9291-16.doc

27/10/2008 was decided on 9th May, 2013. This Court was pleased to

quash and set aside the circular dated 27/10/2008.

16. Shorn of details the Reservation Act was challenged

before the Maharashtra Administrative Tribunal. The position as of

today is that the Reservation Act of 2001 is valid and holds the field.

17. On 13/1/2015, the provisional seniority list of JDTP as

on 1/1/2015 was published. The final seniority list of JDTP as on

1/1/2015 was published on 15/1/2016. The respondent No.1 made a

representation dated 11/2/2016 for the first time challenging the

seniority list for the cadre of JDTP as on 1/1/2015. On 12/2/2016,

the respondent No.1 filed O.A.No.269/2016 before the Tribunal

challenging the final seniority list dated 15/1/2016 as on 1/1/2015.

18. During the pendency of the O.A.No.269/2016, by an

order dated 30/4/2016 the petitioner was promoted as Director,

Town Planning in accordance with the R.R. of 2011. The rules laid

down that for appointment to the post of Director, Town Planning,

three years experience as Joint Director is the criteria. It is the stand

WP 8859-16 with wp 8860-16 with wp 9291-16.doc

of the State Government that as the petitioner was the only eligible

candidate having requisite experience, he was promoted to the said

post. The respondent No.1 did not have requisite experience and

therefore, could not be considered for the promotion to the post of

Director, Town Planning.

19. The respondent No.1 during the pendency of the

O.A.No.269/2016 filed Misc. Application No.170/2016 seeking

condonation of delay of 199 days in filing the O.A. The Misc.

Application came to be filed on 13/4/2016. In the said Misc.

Application it is mentioned that as on 20/8/2014 when the final

seniority list of JDTP as on 1/1/2014 was published the respondent

No.1 had sufficient reason not to challenge the same at that point of

time. It is the case of the respondent No.1 in the Misc. Application

that as the promotion given to the petitioner was as per provisions of

circular dated 27/10/2008, the respondent No.1 believed that he had

no reason to have an objection to the seniority list of JDTP published

on 28/8/2014. It is the case of the respondent No.1 that it is only

when the final seniority list as on 1/1/2015 was published on

15/1/2016 by the State Government, that in the meantime, the

WP 8859-16 with wp 8860-16 with wp 9291-16.doc

respondent No.1 got information about decision of the High Court in

Writ Petition No.3077/2011 in which the circular dated 27/10/2008

was quashed and set aside as being contrary to the provisions of the

Reservation Act, 2004. It is then that the respondent No.1 made a

representation dated 11/2/2016. Accordingly, the respondent No.1

prayed for condonation of delay of 199 days in filing

O.A.No.269/2016. The said application for condonation of delay was

opposed by the petitioner by filing an affidavit-in-reply. By an order

dated 13/4/2016 Misc. Application No.170/2016 for condonation of

delay was allowed and the delay in filing O.A. was condoned.

20. The Tribunal thereafter proceeded to consider the O.A.

on merits and by the impugned order dated 2 nd May, 2016 was

pleased to allow the O.A. filed by the respondent No.1 thereby

quashing and setting aside the seniority list of JDTP as on 1/1/2015

published on 15/1/2016 and further directed the State Government

viz. the respondent No.2 to decide the date of regular promotion of

the petitioner by calling appropriate review D.P.C. and prepare a fresh

seniority list.

WP 8859-16 with wp 8860-16 with wp 9291-16.doc

21. SUBMISSIONS OF THE LEARNED SENIOR COUNSEL

FOR THE PETITIONER :-

(A) Learned Senior Counsel Shri Rafiq Dada submits that the

promotion order dated 11/8/2011 by which the petitioner

was promoted to the post of JDTP was a regular

promotion. The same was in accordance with the circular

dated 27/10/2008. At the relevant time only two posts

were available of which one post was reserved. Though

one post was reserved for ST category, after following the

appropriate procedure the roster point was changed.

Learned Senior Counsel invited our attention to the

proposal dated 7th January, 2011 of the State Government

for promotion of the petitioner as Deputy Director. In the

said proposal, it is mentioned that as no officer from ST

category was available and also if it is not possible to fill in

the post even by rotation then the post should be filled in

from amongst the candidate belonging to the SC as per the

circular dated 27/10/2008 This was pursuant to the

opinion given by the General Administrative Department.

In his submission, a detailed procedure was followed

WP 8859-16 with wp 8860-16 with wp 9291-16.doc

before the actual order of promotion dated 11/8/2011

promoting the petitioner as JDTP was issued. He submits

that therefore, the appointment order dated 11/8/2011

has an imprint of legality on it. According to him it cannot

be said to be a void order at its inception having regard to

the fact that the post of JDTP was very much available for

a reserved category and the roster point was changed after

following the due procedure contemplated by the circular

dated 27/10/2008. In his submission, the appointment of

the petitioner cannot be said to be fortuitous appointment

and in fact the same is a regular promotion as the

petitioner was selected for appointment to the said post in

accordance with the selection procedure laid down by the

rules for appointment as JDTP. In his submission, though

the word "Ad-hoc" is mentioned in the order of promotion

but the same is only styled in that fashion, for even State

Government has recognized the said order as a regular

order of promotion. He invited our attention to the order

dated 2/7/2013 promoting the respondent No.1 to the

post of JDTP, which order is of a similar nature as that of

the petitioner. The State Government has taken a stand

WP 8859-16 with wp 8860-16 with wp 9291-16.doc

that the order dated 11/8/2011 as well as the order dated

2/7/2013 promoting the petitioner as well as the

respondent No.1 are regular orders of promotion.

(B) Learned Senior Counsel therefore submits that the

respondent No.1 having not challenged the promotion

order dated 11/8/2011 which is a basic order, challenging

the consequential order viz. the seniority list is not

permissible. In the submission of the learned Senior

Counsel once the petitioner is validly appointed, the issue

of seniority follows as a consequence as contemplated by

the Seniority Rules referred hereafter.

(C) In the submission of the learned Senior Counsel the

approach of the Tribunal that the respondent No.1 was not

bound to challenge the promotion since promotion was

void, is not available to the contesting respondent No.1

since the question as to whether the promotion is valid or

invalid is required to be adjudicated by appropriate

application before appropriate forum. The approach of the

Tribunal that the order of promotion dated 11/8/2011 is

null and void without challenging the promotion order, is

contrary to the well established principles of law and

WP 8859-16 with wp 8860-16 with wp 9291-16.doc

justice. In support of his contention that without

challenging the order of promotion the consequential

seniority list cannot be challenged, learned Senior Counsel

for the petitioner relied upon the following decisions of the

Apex Court :-

(a) Roshan Lal & Ors. vs. International Airport Authority of India & Ors. (AIR 1981 SC 597).

(b) P. Chitranjan Menon & ors. vs. A. Balakrishna & ors. ((1997) 3 SCC 255).

(c) Amarjeet Sing vs. Devi Ratan ((2010) 1 SCC 417). (D) The next submission of the learned Senior Counsel is that

even the final seniority list as on 1/1/2014 published on

28/8/2014 has not been challenged. The respondent No.1

did not raise any objection to the provisional seniority list

published on 1/6/2014. In the submission of the learned

Senior Counsel, the approach of the Tribunal that the 2014

seniority list was not required to be challenged is

misconceived and untenable. According to him the 2014

seniority list was valid and thereafter, the 2015 seniority

list was published. In his submission, there is no

explanation as to why the list of 2014 is not challenged. (E) Learned Senior Counsel further submits that the judgment

WP 8859-16 with wp 8860-16 with wp 9291-16.doc

of the Tribunal is totally fallacious as the question whether

the seniority can be challenged without challenging the

petitioner's promotion is not decided. He invited our

attention to para 6 of the order passed by the Tribunal

where the Tribunal has indicated that though the issue as

regards consequential seniority would be examined

subsequently, however in para 22 the Tribunal records that

- "it is not necessary to consider the issue of the

'consequential seniority' in this O.A. as without considering

that issue this O.A. can be decided.". In the submission of

the learned Senior Counsel the Tribunal ought to have

addressed this issue.

(F) Learned Senior Counsel further assailed the order of the

Tribunal by contending that the Tribunal was not justified

in proceeding on the footing that the petitioner's

promotion was not a regular promotion but fortuitous

promotion. Learned Senior Counsel invited our attention

to the provisions of the Rule 3(f) of the Maharashtra Civil

Services (Regulation of Seniority) Rules, 1982 ('the

Seniority Rules' for short) which explains what a

'fortuitous appointment' means. In his submission a

WP 8859-16 with wp 8860-16 with wp 9291-16.doc

reading of the definition would indicate that the

promotion order of the petitioner dated 11/8/2011 cannot

be said to be fortuitous. He also invited our attention to

the provision of Rule 4(1) of the said Seniority Rules

which provides for "general principles of seniority". In his

submission the said Rules provided that the "a seniority of

a government servant in any post shall ordinarily be

determined on the length of his continuous service." In his

submission as the petitioner was continuously working in

the post of JDTP from the date of his promotion dated

11/8/2011, he was therefore promoted as Director, Town

Planning (Maharashtra State) with effect from 30/4/2016.

22. SUBMISSIONS OF LEARNED COUNSEL FOR THE

PETITIONER IN WRIT PETITION NO.8859/2016 (against the

decision of the Tribunal condoning the delay in filing O.A.) :-

(A) In the submission of the learned Counsel Mr.

Bandiwadekar, the Tribunal was not justified in condoning

the delay in filing O.A. The cause of action arose on

11/8/2011 when the petitioner was promoted as a JDTP.

The order dated 11/8/2011 is not challenged. In the

WP 8859-16 with wp 8860-16 with wp 9291-16.doc

absence of challenge to this order the Misc. Application for

the condonation of delay itself is not maintainable. The

date of cause of action is 11/8/2011 and the delay has to

be calculated accordingly. There is no explanation in the

application regards delay for this period. He submits that

in any case the seniority list of 2014 which was finalised

on 28/8/2024 was not challenged in O.A. and therefore,

the Tribunal ought not to have entertained the Misc.

Application when the respondent No.1 himself has

calculated the delay from 28/8/2014 viz. the publication

of the final seniority list of JDTP. In his submission, the

circular dated 27/10/2008 was quashed and set aside by

this Court on 9/5/2013. The respondent No.1 was

promoted as JDTP on 2/7/2013 on which date the circular

dated 27/10/2008 was already set aside. He submits that

it is the case of the respondent No.1 that he himself chose

not to challenge the promotion order dated 11/8/2011 as

according to respondent No.1, he was not aware that by an

order dated 9/5/2013 the High Court set aside and

quashed the circular dated 27/10/2008. He further points

out that in Misc. Application for condonation the

WP 8859-16 with wp 8860-16 with wp 9291-16.doc

respondent No.1 has taken a stand that he believed that he

had no reason to raise any objection to the seniority list of

JDTP published on 28/8/2014 since the promotion given

to the petitioner was as per the provisions of the circular

dated 27/10/2008. It is further mentioned by the

respondent No.1 in his application that after the seniority

list of JDTP as of 1/1/2015 was published on 15/1/2016,

he got information about the decision of the Hon'ble

Tribunal in O.A.No.927/2012 and the decision dated

9/5/2013 of this Court quashing and setting aside the

circular dated 27/10/2008, therefore the learned Counsel

submits that the respondent No.1 has not shown sufficient

cause for condoning the delay. He urged that firstly the

delay has been wrongly calculated and secondly no

plausible or satisfactory explanation has been given by the

respondent No.1 for the delay. In support of his

submissions the learned Counsel has relied on the

following decisions of the Hon'ble Supreme Court :-

(a) P.K. Ramchandran v/s. State of Kerala & ors., (1997) 7 SCC 556

(b) State of M.P. & anr. v/s. Bhailal Bhai & others.

WP 8859-16 with wp 8860-16 with wp 9291-16.doc

AIR 1964 SC 1006

(c) R.B. Ramlingam v/s. R.B. Bhvaneswari (2009 2 SCC 689

(d) Jahed Naziruddin s/o Zaheeruddin & ors. v/s. State of Maharashtra & ors., 2014 (2) Mh.L.J. 933.

(e) Rajendra Singh & others v/s. Santa Singh & others (1973) 2 SCC 705

(f) M/s. Tilokchand and Motichand & ors. v/s. H.B.

Munshi & others, 1969 (1) SCC 110

(B) In his submission the delay is condoned by the Tribunal

without there being a satisfactory explanation and good

cause for condoning the delay, the same prejudicially

affects the petitioner as the petitioner has been holding the

post of JDTP right since 11/8/2011 and now he has been

promoted as a Director, Town Planning. In these

circumstances condoning the delay without recording

satisfactory reasons prejudices the petitioner. He further

urged that the conduct of the petitioner in approaching the

Court after such gross delay and that too without

challenging his order of promotion dated 11/8/2011 was

sufficient reason for the Tribunal to have rejected the

application for condonation of delay.

23. SUBMISSIONS OF THE GOVERNMENT PLEADER IN

WP 8859-16 with wp 8860-16 with wp 9291-16.doc

WRIT PETITION NO.9291/2016 :-

(A) Learned Government Pleader has in substance raised the

same contentions which have been argued by the learned

Senior Counsel Shri Dada. Learned Government Pleader

invited our attention to the affidavit-in-reply filed before

the Tribunal in support of his contentions. In his

submission the petitioner was appointed when the circular

dated 27/10/2008 was in force. The said circular dated

27/10/2008 was quashed and set aside by this Court after

the petitioner was appointed. In his submission the roster

point was reserved for ST category, however, after

following the procedure laid down by the circular dated

27/10/2008 the petitioner came to be appointed as JDTP

by the order dated 11/8/2011. In his submission, the

petitioner was regularly selected to the said post after

following selection procedure as laid down by the relevant

rules. In his submission, as the petitioner was regularly

appointed as a JDTP with effect from 11/8/2011, after

following the procedure prescribed at the relevant point of

time, the respondent No.1 ought to have challenged the

WP 8859-16 with wp 8860-16 with wp 9291-16.doc

promotion order dated 11/8/2011. The respondent No.1's

O.A. only for declaring the seniority list as illegal cannot

be maintained unless respondent No.1 succeeds in getting

the promotion order of the petitioner quashed. By relying

on the Rule 4 of the Seniority Rules of 1982, the learned

Government Pleader contends that seniority of the

petitioner is to be determined on the length of his

continuous service in the post of JDTP. In his submission,

the promotion of the petitioner is not fortuitous as the

petitioner was promoted in accordance with the relevant

recruitment rules then prevailing. It is his submission that

merely because the circular dated 27/10/2008 has been

subsequently quashed and set aside will not automatically

render the order dated 11/8/2011 as illegal and bad-in-

law unless the same is challenged before the appropriate

forum in appropriate proceedings. In his submission, in the

challenge to the order of promotion the State would be

entitled to raise various contentions regarding delay in

approaching the Court, the conduct of the respondent No.1

in filing the O.A. belatedly and also the legality of the

orders made under circular dated 27/10/2008 which

WP 8859-16 with wp 8860-16 with wp 9291-16.doc

circular is subsequently quashed and set aside. These

issues can be decided only if the order of promotion dated

11/8/2011 is challenged. Learned Government Pleader

also adopted the contentions raised by Shri Bandiwadekar,

learned Counsel for the petitioner in Writ Petition

No.8859/2016 in support of his case that the Tribunal

should have dismissed the O.A. on the ground of delay and

laches.

(B) He has also contended that even when the respondent

No.1 was appointed as a JDTP in 2013, the said

appointment order also mentions the same is on ad-hoc

basis subject to the outcome of the Writ Petition

No.8452/2004. In his submission, in view of the fact that

all the promotions to the said post were made subject to

the outcome of the Writ Petition that the orders of

promotions are so styled. Nonetheless these are regular

promotion orders after following the due selection

procedure and therefore, the Tribunal was not justified in

proceeding on the footing that the appointment of the

petitioner is fortuitous.

WP 8859-16 with wp 8860-16 with wp 9291-16.doc

24. SUBMISSIONS ON BEHALF OF RESPONDENT NO.1 :-

Per contra, learned Senior Counsel Shri Ravi Kadam

submitted that :-

(A) The promotion of the petitioner was completely contrary

to the provisions of the Reservation Act. In his submission,

the petitioner was appointed as per the circular dated

27/10/2008 and if this Court has quashed and set aside

the circular dated 27/10/2008 then whatever has been

done and also all actions taken under the said circular will

be null and void. Learned Senior Counsel invited our

attention to the proposal dated 7 th January, 2011 for

promoting the petitioner to the post of JDTP. In the said

proposal it was clearly mentioned that the post was

reserved for ST. The petitioner belonged to the SC. The

said proposal clearly mentions that the roster point is

changed to ST in view of the circular dated 27/10/2008.

In the submission of the learned Senior Counsel this was

impermissible. Once the circular dated 27/10/2008 itself

is quashed and set aside, the promotion of the petitioner

itself became an illegal appointment and contrary to the

WP 8859-16 with wp 8860-16 with wp 9291-16.doc

Service Rules. In his submission, the right to seniority

derives from an appointment which is lawfully made.

(B) Learned Senior Counsel would further submits that as the

petitioner's appointment in the face of Section 4, Section 6

and Section 11 of the Reservation Act is null and void, the

said appointment of the petitioner made contrary to the

Rules is merely fortuitous and such fortuitous

appointment cannot confer a benefit of seniority on the

petitioner over and above the regular/substantive

appointees to the service.

(C) Learned Senior Counsel would submit that since a

fortuitous appointee can be allowed to hold a post, it is

not necessary to challenge his appointment/promotion,

but as he does not have a right to seniority, his seniority

can be challenged without challenging his appointment/

promotion. In his submission the vacancy of the post of

JDTP in which the petitioner was appointed by an order

dated 11/8/2011 was meant for ST category as per roster

GR dated 18/10/1997. He, therefore, submits that in case

of non availability of eligible candidate belonging to the

category for which the post is reserved under the roster,

WP 8859-16 with wp 8860-16 with wp 9291-16.doc

the reservation in that category is required to be carried

forward for a period of three years.

(D) Learned Senior Counsel submits that in departure to the

provisions of the GR dated 5/12/1994 and the provisions

of Section 6(1) of the Reservation Act, 2001, a mere

circular was issued on 27/10/2008 making exception in

the case of smaller cadres for shifting of reservation from

one reserved category to another in case of non-

availability of candidate in the category falling under the

roster which is not permissible. The said 'clarificatory

circular' could not override the provisions of the

Reservation Act and 1994 GR. It was only on account of

erroneous clarificatory circular dated 27/10/2008 that the

petitioner came to be promoted to the post of JDTP on

11/8/2011 by shifting the reservation from ST category to

SC category.

(E) In his submission, therefore, once circular dated

27/10/2008 has been quashed and set aside by this

Court's judgment, the same would have retrospective

effect since the same has not been declared to be

prospective and also because the power of prospective

WP 8859-16 with wp 8860-16 with wp 9291-16.doc

overruling is vested only in the Supreme Court. Therefore,

the law declared by this Court is assumed to be law from

inception.

(F) Learned Senior Counsel relied upon the following

decisions in support of his contention that the judgment of

the High Court is retrospective in its operation :-

(a) Sureshchandra Varma vs. Nagpur University, ((1990) 4 SCC 55) ;

(b) P.V. George vs. State of Kerala, ((2007) 3 SCC 557) ;

(c) GM, Uttaranchal Jal Sansthan vs. Laxmi Devi, ((2009) 7 SCC 205) ;

(d) B.A. Linga Reddy vs. Karnataka State Transport Authority, ((2015) 4 SCC 515).

(G) Learned Senior Counsel relied upon the decision of this

Court which has quashed and set aside in circular dated

27/10/2008 (reported in 2013 (5) Mh.L.J. 640). Learned

Senior Counsel would submit that the principle of law is

applicable to all cases irrespective of its stage of pendency

and hence promotion of the petitioner based on the

G.A.D. Circular dated 27/10/2008 is illegal and bad-in-

law.

(H) Learned Senior Counsel would thus contend that upon

setting aside the circular dated 27/10/2008, a situation is

WP 8859-16 with wp 8860-16 with wp 9291-16.doc

created where there is no post available for the petitioner

for being promoted as JDTP in SC category as on

11/8/2011. Learned Senior Counsel relied upon the

decisions of the Hon'ble Supreme Court in the case of

(a) Sanjay K. Sinha-II v/s. State of Bihar, ((2004) 10

SCC 734);

(b) Ajit Singh (II) vs. State of Punjab, ((1999) 7 SCC

209);

(c) Bhupendra Nath Hazarika vs. State of Assam,

((2013) 2 SCC 516), in support of his submission that if

the order of promotion itself is void then what required to

be challenged is only the seniority granted to the

petitioner on account of such fortuitous appointment.

(I) Learned Senior Counsel also would submit that Rule 4 (1)

of the Rules of 1982 provides that the service rendered as

a result of a fortuitous appointment shall be excluded for

the purpose of seniority and the appointee shall be

deemed to be appointed to the post only on the date on

which his regular appointment is made in accordance with

the provisions of Recruitment Rules. In his submission, it

WP 8859-16 with wp 8860-16 with wp 9291-16.doc

was therefore, not necessary for the respondent No.1 to

have challenged the promotion of the petitioner and

challenge to petitioner's seniority by respondent No.1 by

filing O.A. was sufficient.

(J) Learned Senior Counsel would further contend that the

objection of the petitioner that the seniority list dated

28/8/2014 as on 1/1/2014 was not challenged in O.A. Is

baseless inasmuch as at the time of filing O.A. on

12/3/2016, the seniority list dated 15/1/2016 as on

1/1/2015 was already published by the State. The

seniority list dated 28/8/2014 ceased to exist with the

issuance of seniority list dated 15/1/2016 and in that

sense merged with the later seniority list. As at the time of

filing O.A., the only list which was operational was the

seniority list dated 15/1/2016. The respondent No.1 was

therefore justified in challenging only the seniority list

dated 15/1/2016.

(K) Learned Senior Counsel would further contend that

neither the Reservation Act nor the Seniority Rules, 1982

provides for the promotion with consequential seniority.

Learned Senior Counsel relied upon the decisions of the

WP 8859-16 with wp 8860-16 with wp 9291-16.doc

Apex Court in (a) Panneer Selvam vs. Govt. of Tamil

Nadu, ((2015) 10 SCC 292) and (b) B.K. Pavitra vs.

Union of India, ((2017) 4 SCC 620, in support of his

submission that Article 16 (4A) of the Constitution does

not automatically give the consequential seniority in

addition to accelerated promotion to the roster point

promotees and in absence of express provision for

consequential seniority in the Reservation Act or in the

Seniority Rules, the Catch Up Rule will be applicable and

the roster point promotees cannot count their seniority in

the promoted category from the date of their promotion

and the senior general candidates if later reach the

promotional level, general candidates will regain their

seniority in view of law laid down by the Apex Court in

the above decisions. Learned Senior Counsel would

therefore submits that the Tribunal has by a well

considered order allowed the O.A. and hence, there is no

merit in these petitions.

25. SUMISSIONS OF LEARNED SENIOR COUNSEL FOR

RESPONDENT NO.1 IN WRIT PETITION NO.9291/2016 :-

WP 8859-16 with wp 8860-16 with wp 9291-16.doc

(A) Learned Senior Counsel Mr. Mihir Desai appearing for the

present respondent No.1, who is also respondent No.1 in

Writ Petition No.9291/2016 filed by the State has

generally canvassed the same contentions as advanced by

the Senior Counsel Shri Ravi Kadam. He has also invited

our attention to the provisions of the Reservation Act and

that the appointment/promotion of the petitioner as JDTP

is completely contrary to the provisions of the Reservation

Act and hence void. He invited our attention to the

findings recorded by the Tribunal to contend that the

Tribunal was justified in allowing O.A. filed by the

respondent No.1.

26. SUBMISSIONS OF LEARNED COUNSEL FOR

RESPONDENT NO.1 IN WRIT PETITION NO.8859/2016 :-

(A) Shri Talekar, learned Counsel for the respondent

No.1 in Writ Petition No.8859/2016 has supported the

order passed by the Tribunal in Misc. Application

No.179/2016 for condonation of delay. In his submission,

in view of the stand taken by the learned Senior Counsel

WP 8859-16 with wp 8860-16 with wp 9291-16.doc

Mr. Ravi Kadam, it was not necessary for the respondent

No.1 to have challenged the order of promotion of the

petitioner. Shri Talekar submits that the Tribunal has given

cogent reasons for condoning the delay and found that the

explanation offered by the respondent No.1 was sufficient.

In his submission, upon publication of the seniority list on

28/8/2014 as on 1/1/2014, the applicant has sufficient

reason not to file O.A. at that time. It is only after getting

knowledge about the correct position in law and after the

petitioner having got information about the decision of

this Hon'ble Tribunal in the case of V.R. Naik in

O.A.No.927/2012 and the judgment of this Court at

Aurangabad Bench in Writ Petition No.3077 of 2011 in

which the circular dated 27/10/2008 was quashed and set

aside as being contrary to the provisions of the

Reservation Act that the O.A. was filed. Though the

respondent No.1 protested against his lower placement

vis-a-vis the petitioner in the seniority list by making

representation dated 11/2/2016, his grievance was not

redressed. It is in these circumstances that there was delay

of 199 days in filing O.A. which Tribunal has rightly

WP 8859-16 with wp 8860-16 with wp 9291-16.doc

condoned in the interest of justice. He further submits

that the petitioner cannot be allowed to take advantage of

void appointment order and hence the order passed by the

Tribunal condoning the delay calls for no interference

according to him. Mr. Talekar relied upon the decision of

the Apex Court in the case of Shiba Shankar Mohapatra

and ors. v. State of Orissa and ors. (2010) 12 SCC 471,

wherein the Apex Court contend that even 3-4 years is a

reasonable period for challenging the seniority and in case

someone agitates the issue of seniority beyond this period,

he has to explain the delay and laches in appropriating

the adjudicatory forum by furnishing satisfactory reasons.

Shri Talekar also relied upon the decisions in the case of:

(a) Ramchandra Shankar Deodhar v. The State of

Maharashtra & ors., (1974) 1 SCC 317 ;

(b) N. Balakrishnan v. M. Krishnamurthy, (1998) 7 SCC 123 ;

(c) Dinkar Anna Patil and another v. State of Maharashtra and others, (1999) 1 SCC 354 ;

(d) Sanjay Jadhav v. Joint DHE Aurangabad, (2016) 2

Mh.L.J. 126, which lay down what are the decisive

factors to be taken into consideration in the

WP 8859-16 with wp 8860-16 with wp 9291-16.doc

matter of condonation of delay. Mr. Talekar therefore

submitted that no interference in the view taken by the

Tribunal condoning the delay is warranted.

27. Having heard the submissions advanced, we now

proceed to consider the submissions on merits. At the outset, we may

indicate that though the petitioner has tried to make out a case that

the change in roster point is not only under 2008 circular but

independent of 2008 circular, however, we find from the stand taken

by the State Government and from the proposal for the petitioner's

promotion, the petitioner, in fact is appointed as JDTP after changing

the reservation from ST to SC in accordance with the circular of

2008.

28. The petitioner, who belongs to SC category, was

promoted by an order dated 11/8/2011 as JDTP as against the post

reserved for ST category by changing the reservation. The petitioner

is working as JDTP with effect from 11/8/2011. The respondent No.1

is promoted as JDTP with effect from 2/7/2013. Admittedly, the

respondent No.1 was senior to the petitioner in the feeder cadre post

WP 8859-16 with wp 8860-16 with wp 9291-16.doc

of Deputy Director, Town Planning. The provisional seniority list of

JDTP was published on 14/6/2014 when the petitioner was shown as

senior to the respondent No.1. No objections were raised to the said

provisional seniority list. The final seniority list of JDTP was

published on 28/8/2014 when the respondent No.1 was shown

senior to the respondent No.1. On 13/1/2015, the provisional

seniority list of JDTP as on 1/1/2015 was published which also was

not objected by the respondent No.1. On 15/1/2016, the final

seniority list as on 1/1/2015 was published where-after the

representation was made by the respondent No.1 on 11/2/2016. The

O.A. is filed on 12/2/2016 before the Tribunal. These facts have been

repeated by us in a nutshell to appreciate the controversy in the light

of the submissions made by the learned Counsel.

29. As indicated earlier the petitioner was appointed on

11/8/2011, upon changing the roster point in accordance with the

2008 circular. It is thereafter that the Aurangabad Bench of this Court

in Writ Petition No.3077/2011 quashed and set aside the circular

dated 27/10/2008 by its judgment and order dated 9th May, 2013.

Before the Tribunal the petitioner's order of promotion dated

WP 8859-16 with wp 8860-16 with wp 9291-16.doc

11/8/2011 is not challenged as in the submission of the learned

Senior Counsel for the respondent No.1, in view of the quashment of

the circular dated 2008 being contrary to the Reservation Act,

consequently any action taken/order passed under the circular is null

and void since inception. In his submission the petitioner, therefore,

cannot claim seniority on the basis of such a void promotion order

dated 11/8/2001 and hence the appointment of the petitioner in the

said post is fortuitous.

30. Admittedly, the promotion order dated 11/8/2011 of the

petitioner has not been challenged in O.A.. It would be material to

consider the following relevant statutory provisions for deciding the

controversy :-

(A) Reservation Act - Section 4 :- (1) Unless otherwise provided by or under this Act, the posts reserved for the Scheduled Castes, Scheduled Tribes, De-notified Tribes (Vimukta Jatis), Nomadic Tribes, Special Backward Category and Other Backward Classes shall not be filled in by the candidates not belonging to that castes, tribe, category or class for which the posts are reserved. (2) Subject to other provisions of this Act, there shall be posts reserved for the persons belonging to the Scheduled Castes, Scheduled Tribes, De-notified Tribes (Vimukta Jatis), Nomadic Tribes, Special Backward Category and Other Backward Classes, at the stage of direct recruitment.

Section 6 :- (1) If in respect of any recruitment year, any vacancy reserved for any category of persons under sub-section (2) of section 4 remains unfilled, such vacancy shall be carried forward upto five years in case of direct recruitment and three years in case of

WP 8859-16 with wp 8860-16 with wp 9291-16.doc

promotion :

Provided that, on the date of commencement of this Act, if any Government order regarding filling up the posts, in case of non availability of Backward Class candidates are in force, such Government orders shall continue to be in force unless modified or revoked, by Government.

(2) When a vacancy is carried forward as provided in sub- section (1) it shall not be counted against the quota of the vacancies reserved for the concerned category of persons for the recruitment year to which it is carried forward :

Provided that, the appointing authority may, at any time undertake a special recruitment drive to fill up such unfilled vacancies and if such vacancies remain unfilled even after such special recruitment drive then, it shall be filled up in the manner prescribed by Government.

Section 11 :- Any appointments made, in contravention of the provisions of this Act shall be void.

(B) Recruitment Rules of 2011 - Rule 3 :- Appointment to the post of the Director of Town Planning, Group-A shall be made by promotion of a suitable person on the basis of strict selection with due regard to seniority, from amongst the persons holding the post of Joint Director of Town Planning in the Directorate, having not less than three years regular service in that post.

(C) The Maharashtra Civil Services (Regulation of Seniority) Rules, 1982 - Rule 3 (f) : "Fortuitous Appointment" means a temporary appointment made pending a regular appointment in accordance with the provisions of the relevant recruitment rules.

Rule 4 : General Principles of Seniority :-

(1) Subject to the other provision of these rules, the seniority of a Government servant in any post, cadre or service shall ordinarily be determined on the length of his continuous service therein : Provided that, for the purpose of computing such service, any period of absence from the post, cadre or service due to leave, deputation for training or otherwise or on foreign service or temporary officiation in any other post shall be taken into account, it the competent authority certifies that the Government servant concerned would have continued in the said post, cadre or service during such period, had he not proceeded on leave or deputation or been appointed temporarily to such other post :

Provided further that, the service, if any, rendered by him as a result of a fortuitous appointment *[except in a case where the competent authority certifies that, it was not expedient/possible or practicable to make a regular appointment strictly in accordance with the ratio

WP 8859-16 with wp 8860-16 with wp 9291-16.doc

of recruitment as prescribed in the relevant recruitment rules, with the brief reasons recorded therefor,] shall be excluded in computing the length of service and for the purposes of seniority he shall be deemed to have been appointed to the post or in the cadre or service on the date on which his regular appointment is made in accordance with the provisions of the relevant recruitment rules.

31. After going through the proposal dated 7th January,

2011, it is very clear that post in which the petitioner was promoted

was reserved for ST candidate. In view of the circular dated

27/10/2008 the roster point was changed and the petitioner who

belonged to the SC category was appointed in the reserved post

meant for ST by an order dated 11/8/2011. At the relevant time,

when the petitioner's case came up for consideration in 2011 there

were two posts of JDTP. One was already filled in from the Open

Category and the other was meant for ST category. As no eligible ST

candidate was available the roster point was changed in view of the

circular dated 2008 and the petitioner was selected for appointment

as JDTP after changing the roster point. By following the procedure

laid down in the circular of 2008 the roster point was changed from

ST to SC and the petitioner came to be selected. As per the rules the

petitioner was only eligible reserved category candidate and therefore

though he belonged to SC category he was promoted as JDTP after

changing the roster point. The said appointment was not a temporary

WP 8859-16 with wp 8860-16 with wp 9291-16.doc

appointment made pending a regular appointment. It is the specific

case of State Government that after changing the roster point in

accordance with then existing circular of 2008 that the petitioner was

selected and petitioner's promotion was a regular promotion only

subject to the outcome of the Writ Petition No.8452/2004. In our

opinion, the promotion of the petitioner, therefore, cannot be said to

be a fortuitous having regard to the definition of the Rule 3 (f) of the

Seniority Rules of 1982.

32. Insofar as the contention of the learned Senior Counsel

for respondent No.1 that the promotion of the petitioner being void

since inception as the same is contrary to the statutory provisions and

rules in force, we of the opinion that at the relevant time when the

petitioner was appointed on 11/8/2011 the circular dated 2008 was

holding the field. Based on this circular the roster point underwent a

change and the petitioner was duly selected for promotion. No doubt,

the circular dated 27/10/2008 has been subsequently quashed and

set aside by this Court by judgment and order dated 9 th May, 2013. In

our opinion, learned Senior Counsel Shri Dada is justified in

contending that at the relevant time, when the petitioner was

WP 8859-16 with wp 8860-16 with wp 9291-16.doc

promoted, there was an imprint of legality to the said promotion. We

find that even the respondent No.1 has so understood and hence

taken a specific stand that since the said promotion was given to the

petitioner as per the government circular dated 27/10/2008 the

respondent No. 1 believed that he could have no reason to raise any

objection to the seniority list of JDTP published on 28/8/2014 (para

6 of the Misc. Application for condonation of delay). The respondent

No.1 has further taken a stand that after he got knowledge of the

order of this Court in Writ Petition No.3077/2011 and decision of the

Tribunal in O.A.No.927/2012 that he decided to contest the seniority

list published on 15/1/2016.

33. The arguments of learned Senior Counsel Shri Ravi

Kadam though at the first blush seems attractive, however having

regard to the fact that at the relevant point of time the order of

promotion had an imprint of legality, which pursuant to the decision

of this Court renders itself open to challenge on account of the

quashment of the circular dated 27/10/2008, we are, therefore,

unable to persuade ourselves to accept the contention of the learned

Senior Counsel Shri Ravi Kadam that without challenging the order

WP 8859-16 with wp 8860-16 with wp 9291-16.doc

of promotion, only seniority list can be challenged. The order of

promotion is dated 11/8/2011. Respondent No.1 is appointed on

2/7/2013. It is only when the second seniority list was finalized on

15/1/2016 that the respondent No.1 chose to file O.A. in February,

2016. Even the reason for the delay offered by the respondent No.1

in filing O.A. is lack of knowledge of the order passed by this Court in

Writ Petition No.3077/2011 quashing the circular dated 27/10/2008.

In our opinion, having regard to these circumstances, when the

petitioner has worked on the promoted post of JDTP right from

11/8/2011, without challenge to the order of promotion the

consequential seniority cannot be challenged.

34. In this regard we may usefully refer to the decision of the

Apex Court in the Case of Roshan Lal (supra) more particularly para

4 which reads thus :-

"4. One of the principal submissions made by Smt. Shyamla Pappu, learned Counsel for the petitioners was that the appointment of the respondents as Air port Officers (Ops.) was made at a time when there was no sanction for such posts and therefore their appointment was illegal. Other reasons were also advanced in support of the claim that the respondents were irregularly appointed as Airport Officers. We are afraid that it is rather late in the day for the petitioners to question the appointment of the respondents as Airport Officers (Ops.). The respondents were appointed as Airport Officers in 1975 and the present Writ Petitions were filed in 1978. We do not think we will be justified in reopening the question of the legality of the

WP 8859-16 with wp 8860-16 with wp 9291-16.doc

appointment of respondents as Airport Officers several years after their appointment. We also notice that the prayer in the Writ Petitions also is confined primarily to the seniority list and the consequences flowing from the seniority list."

35. A profitable reference can also be made to the decision

of the Apex Court in the case of P. Chitranjan Menon (supra), the

relevant portion of paras 5 and 9 which reads thus :-

"5. The respondents who were the petitioners in the writ petition were integrated in the service. The Government passed orders laying down the principles of integration of the District Board employees and the Panchayat Executive Officers and Panchayat Officers. The impugned orders under the writ petition are Ext. P-10, Ext. P-12 and Ext. P-15. It is also prayed that Ext. P-17 may be quashed. The Government in Ext. P-10 came to the conclusion that the vacancies on the advice of the Public Service Commission and the appointment of those that had been advised on December 28, 1961, arose only on the dates enumerated in the order Ext. P-10 commencing from December 30, 1961, and ending with January 2, 1962 and that the appointment can only be on occurrence of the vacancies. We do not see on what basis Ext. P-10 could be challenged. Ext. P-10 refers to GO MS 93/62 dated February 13, 1962. By the GO of 1962, 16 respondents in the writ petition were promoted as Executive Officers Grade I on the advice of the Public Service Commission. The promotion of the respondents in the writ petition having been ordered as early as February 13, 1962, without challenging that order a subsequent order which determined the date of their commencement of service cannot be challenged. In fact, the respondents were appointed to the higher posts on December 28, 1961, and they took charge on December 30, 1961, December 31, 1961, January 1, 1962 and January 2, 1962. The respondents in this petition were integrated into the service only on January 1, 1962. Their position in the service was to be determined by the Government later. If the respondents were aggrieved at the posting to the higher post of the present appellants and others they ought to have even challenged promotion which was made on January 1, 1962. Not having questioned the legality of the promotion or the GO of 1962 it is too late for them to question the validity of the GO of 1969 by filing a writ petition in the year 1972."

9.While the earlier judgments were all decided against the

WP 8859-16 with wp 8860-16 with wp 9291-16.doc

respondents, the Kerala High Court in the judgment under appeal took a different view. The decision under appeal proceeds on the basis that a regrettable mistake crept into the judgment in O.P. 1431 of 1970 and the earlier decision proceeded on the basis that there was a III Grade mentioned in G.O. 814 dated November 17, 1962. The High Court was of the view that there was a III Grade under the G.O. Above referred to, the earlier decision missed the fact that these grades were not applicable on January 1, 1962. Though G.O. 814 of 1962 was not placed before us we are not sure whether there was any mistake in the earlier judgment for the G.O. MS 97/67 dated March 18, 1967, refers to persons being transferred from the Malabar District Board as Panchayat Executive Officers III Grade. Be that as it may, we are satisfied that the respondents are not entitled to the reliefs prayed for by them in the writ Petitions. As the appellants were promoted to a higher post before the respondents were integrated into the Government service on January 1, 1962. Further throughout the appellants have been treated as occupying a higher post and respondents much lower post. Though the promotion of the appellants was before January 1, 1962, and was confirmed by various orders of the Government the respondents herein did not choose to challenge the orders till the year 1974. In the circumstances, we are satisfied that the order of the Kerala High Court has to be set aside and the appeal is allowed with costs.

36. We may also refer to the decision of the Apex Court in

the case of Amarjeet Singh (supra) more particularly paras 27, 28

and 29.

"27. In H.V. Pardasani etc. Vs. Union of India & ors., AIR 1985 SC 781, this Court observed that if "petitioners are not able to establish that the determination of their seniority is wrong and they have been prejudiced by such adverse determination, their ultimate claim to promotion would, indeed, not succeed."

28. A similar view had been reiterated by this Court in Government of Maharashtra & ors. Vs. Deokar's Distillery, (2003) 5 SCC 669. These appeals are squarely covered by the aforesaid judgments. We are of the considered opinion that in absence of challenge to the promotion of the appellants, relief of quashing the consequential seniority list could not have been granted.

WP 8859-16 with wp 8860-16 with wp 9291-16.doc

29. Sum up:

Admittedly, the respondents were over and above the appellants in the seniority list of Excise Inspectors. The rules of 1992 were amended in the year 1994, changing the criterion for promotion from "merit" to "seniority subject to rejection of unfit". Forty two posts of AEC were to be filled up from the Excise Inspectors, as no Excise Superintendent was available for being considered for promotion to the post of AEC. The State Government wanted to fill up the said vacancies by applying the amended rules. On being challenged by some of the appellants, the High Court held that the vacancies which occurred prior to the amendment of 1992 Rules, namely, 10.10.1994 had to be filled up according to the unamended rules. The operation of the judgment and order of the High Court was stayed by this Court making it crystal clear that promotions so made under the amended rules would be subject to the decision in special leave petition. Accordingly, 61 Officers/respondents were promoted. Subsequently, this Court dismissed the SLP vide order dated 18.8.1998 in limine. The officers/ respondents so promoted were not reverted. The DPC was held on 19.12.1998 to fill up said 42 vacancies, but only 30 candidates/appellants were found eligible to be promoted to the post of AEC. The respondents were found unsuitable. In order to give the said respondents a second chance, the State Government carried forward the remaining 12 vacancies and directed to fill up the same under the amended Rules, and for that purpose another DPC was convened on 22.1.1999 and they were promoted on the basis of different criterion. Promotions were made with retrospective effect determining the yearwise vacancies. Appellants had been given promotion notionally against the vacancies, occurred in the recruitment year 1995 while the respondents were promoted notionally against the vacancies of the recruitment years 1996 and 1997. Thus, the High Court committed an error while recording the finding of fact that both set of officers had been promoted notionally from one and the same date. Admittedly, promotions were not made with effect from one and the same date. Appellants and respondents were promoted against the vacancies which had occurred in different recruitment years under different Rules and on different criterion. Thus, the respondents would rank below the appellants in seniority. Therefore, there could be no justification to hold that their inter se seniority in the feeding cadre would be relevant for determining the seniority of AECs. More so, had the interim order not been passed by this Court, the appellants could have been promoted under the unamended rules much earlier. Thus, they are entitled for equitable relief, as the effect of the interim order of this Court was required to be neutralised. The appellants had been promoted with an earlier date, thus, are bound to be senior than respondents who had been promoted with respect from a later date. No employee can claim seniority prior to the date

WP 8859-16 with wp 8860-16 with wp 9291-16.doc

of his birth in the cadre."

37. In our opinion reliance placed by the learned Senior

Counsel for the respondent No.1 on the decision of the Apex Court in

the case of Sanjay K. Sinha (supra) and Ajit Singh (supra) can have

no application to the facts of the present case. In the case of

Bhupendra Nath Hazarika (supra) in para 27 the observations made

in Roshan Lal (supra) are considered. As already observed herein

before, at the time when the petitioner was promoted the same was

not dehors the Recruitment Rules but it is only later upon setting

aside the circular of 2008 that the order of promotion became open

to challenge. In a challenge to the order of promotion pursuant to the

quashment of the circular dated 27/10/2008, the petitioner would

have a right to defend his promotion on the grounds available in law.

38. It is only on the count of the circular being struck down

which has made the action taken under the circular open to

challenge. It is not as if the petitioner was promoted dehors the Rules

prevailing at the time of his promotion. Even the respondent No.1 in

his belated challenge to the seniority list explained that there was no

reason for him to challenge the promotion order at the relevant time

WP 8859-16 with wp 8860-16 with wp 9291-16.doc

as the circular of 2008 was in force and as the petitioner was

promoted under the said circular. The respondent No.1 chose to

challenge the seniority list only when he got knowledge about the

quashment of the circular. Moreover in respect of the promotion

effected on 11/8/2011, the O.A. is filed by the respondent No.1 only

in February, 2016 almost after more than 5 years. Even the circular of

2008 was struck down by this Court in 2013 and it is obvious that at

the stage of consideration of the petitioner as Director, Town

Planning that the seniority list is challenged by the respondent No.1.

It is in these circumstances, in our opinion the petitioner is justified

in objecting to the filing of the O.A. on the ground that as the order

of promotion is not challenged, only the seniority cannot be

challenged. The law laid down by the Hon'ble Supreme Court on the

aspect of retrospectivity of the decision of this Court is very clear. In a

challenge to the circular of 2008 this Court has quashed and set aside

the circular of 2008. In the fact situation of the present case the

petitioner is entitled to raise all contentions available to him in law as

permissible in an appropriate challenge to the promotion order and

as to the consequence and legal effect of quashment of the circular

which formed the basis of issuance of the promotion order.

WP 8859-16 with wp 8860-16 with wp 9291-16.doc

39. We, therefore, are of the opinion that without

challenging the promotion order dated 11/8/2011 of the petitioner,

the Tribunal was not justified in proceeding on the footing that the

appointment of the petitioner is a fortuitous appointment being in

contravention of the Recruitment Rules. Whether the order of

promotion is valid or invalid is required to be adjudicated before

going into the question of legality of the seniority list. In our opinion,

the Tribunal ought to have dismissed the O.A. on the count that the

order of promotion dated 11/8/2011 which forms the basis of the

seniority has not been challenged.

40. In the light of the view taken by us the O.A. must fail on

the ground that the promotion order dated 11/8/2011 has not been

challenged. In this view of the matter the cause of action would

relate back to 11/8/2011. Consequently the O.A. must also fail on the

ground of delay as the delay has been explained only from

28/8/2014. In our opinion even this delay has not been explained

satisfactorily. We find that the Tribunal was not justified in condoning

the delay in filing the O.A. The respondent No.1 himself has taken a

position that it is only upon knowledge of the order of this Court in

WP 8859-16 with wp 8860-16 with wp 9291-16.doc

Writ Petition No.3077/2011 passed on 9/5/2013 quashing the

circular of 2008, which knowledge he derived sometime after the

publication of the second seniority list on 15/1/2016 that the

respondent No.1 protested against the seniority list. Even after the

promotion of the respondent No.1 in 2013 and after publication of

the first provisional seniority list of JDTP on 1/6/2014, the

respondent No.1 took no objection to the seniority list. The

respondent No.1 has taken a stand that he had no reason to raise any

objection to the seniority list published on 28/8/014 as he believed

that the promotion was given to the petitioner as per the provisions

of the circular dated 27/10/2008. Even after the provisional seniority

list of JDTP as on 1/1/2015 was published on 13/1/2015, the

respondent No.1 never raised any objection. He raised objection for

the first time on 11/2/2016 after the final seniority list of JDTP as on

1/1/2015 was published on 15/1/2016. The respondent No.1 has

thus accepted the position that the appointment of the petitioner was

in accordance with the circular dated 27/10/2008 and it is only after

deriving knowledge that the said circular has been set aside that he

choses to file the O.A. In our opinion, the respondent No.1 has not

acted with due diligence and having regard to what is stated

hereinabove we are inclined to hold that the Misc. Application filed

WP 8859-16 with wp 8860-16 with wp 9291-16.doc

by the respondent No.1 ought to have been dismissed by the Tribunal

on the ground of delay and laches. We may hasten to add that the

objection of the petitioner as regards delay in filing the O.A. is

considered by us only in the context of the respondent No.1's

challenge to the seniority as we have taken a view that the

respondent No.1 should have challenged the order of promotion

which forms the basis of seniority.

41. In the light of the view taken by us, we have not gone

into the other contentions raised by the learned Senior Counsel Shri

Dada. Hence the following order :-

ORDER

1. Writ Petition No.8860/2016 and Writ Petition No.9291/2016 are allowed. The impugned order dated 2/5/2016 (corrected vide order dated 16/6/2016) passed by the Maharashtra Administrative Tribunal, Mumbai, in O.A.No.269/2016 is quashed and set aside. Consequently, O.A.No.269/2016 is dismissed.

2. Writ Petition No.8859/2016 is allowed in terms of prayer Clause (b).

3. Rule accordingly made absolute with no order as to costs.

  (M.S. KARNIK, J.)                             ( SMT. V.K. TAHILRAMANI J.)







 

 
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 : MAIMS

 
 
Latestlaws Newsletter