Wednesday, 06, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

High Court At Calcutta And Ors vs Suchhanda Ganguly And Ors
2024 Latest Caselaw 1990 Cal/2

Citation : 2024 Latest Caselaw 1990 Cal/2
Judgement Date : 22 May, 2024

Calcutta High Court

High Court At Calcutta And Ors vs Suchhanda Ganguly And Ors on 22 May, 2024

Author: Harish Tandon

Bench: Harish Tandon

                     IN THE HIGH COURT AT CALCUTTA
                      CIVIL APPELLATE JURISDICTION
                              ORIGINAL SIDE

Present:-
The Hon'ble Justice Harish Tandon
                 And
The Hon'ble Justice Madhuresh Prasad

                            A.P.O.T.267 of 2023
                                   WITH
                              WPO/1238/2023
                             IA NO:GA/1/2023

             THE LD REGISTRAR GENERAL APPELLATE SIDE
                 HIGH COURT AT CALCUTTA AND ORS
                               Vs.
                   SUCHHANDA GANGULY AND ORS


                            A.P.O.T. 329 of 2023
                                    WITH
                              IA NO:GA/2/2023
                                    GA/3/2024

                    SUCHHANDA GANGULY AND ORS
                                Vs.
                 THE LD REGISTRAR GENERAL AND ORS


For the Respondent      :Mr. Partha Sarathi Bhattacharyya,
                         Mr. Dhruba Ghosh,
                         Mr. Anand Farmania,
                         Mr. Raju Bhattacharyya,
                         Mr. Piyan Kumar Maity,
                         Mrs. Indumouli Banerjee,
                         Ms. Shamrin.

For the State Respondents      :      Mr. Biswabarata Basu Mallick,
                                      Mr. Abhisheek Banerjee,


For the High Court Administration :   Mr. Jaydip Kar,
                                      Mr. Siddhartha Banerjee,
                                      Mr. Sudipta Nayan Ghosh
                                      Ms. Jyoti Rauth,
                                      Mr. Anjan Bhandari
 Calcutta High Court A.P.O.T. 267 of 2023dt. 22.05.2024




           Heard on                               : March 05, 2024

           Judgment on                            : May 22, 2024

           Madhuresh Prasad,J.:

1. The present memorandum is filed by the High Court at Calcuttaby

way of intra-Court Appeal, being aggrieved and dissatisfied with the

judgment and order dated 14thJuly, 2023 passed in W.P.O. No. 1238 of

2023 whereby and whereunder the learned Single Judge has directed

the learned Registrar, Original Side, to dispose of the representations

dated 04.01.2021, 18.03.2021, 19.03.2021 and 28.03.2021 filed by the

writ petitioners. The order mandates passing of a reasoned order within

four weeks after affording an opportunity of hearing to the

representationist. The learned Single Judge has restrained the authority

from publishing the result of the promotional process till disposal of the

representations.

2. The brief factual matrix leading to filing of the writ petition

commences from issuance of one notice dated 01.06.2023. The notice

was in terms of the resolution dated 18.05.2023 adopted by the

Recruitments and Promotion (High Court) Committee ('HC Committee'

for short) duly approved by the Hon'ble the Chief Justice regarding

selection process for the newly sanctioned post of Deputy Registrar

(Legal). In terms of the notice dated 01.06.2023, the selection process

was scheduled to be held from amongst the Assistant Registrar (Direct

Calcutta High Court A.P.O.T. 267 of 2023dt. 22.05.2024

Recruit from Legal Profession) and Stamp Reporter(s). The selection

process comprised of a written test and viva voce.

3. The writ petitioners who are Assistant Registrars directly recruited

from the legal profession were offended by the fact that the notice

invited willingness/ unwillingness from Stamp Reporter(s), along with

the petitioners, for being considered as candidates for the selection

process to the post of Deputy Registrar (Legal).According to them,

clubbing of the post of Assistant Registrar (Direct Recruit from Legal

Profession) along with the Stamp reporter(s), as feeder posts for

selection to the post of Deputy Registrar is arbitrary and discriminatory.

The post of Stamp Reporter(s) is a Grade III post, whereas the

petitioners are holding Grade II posts. The clubbing, therefore, amounts

to treating unequals as equals and is violative of Article 14 and 16 of

the Constitution of India.

4. The writ Court after affording due consideration to the issue has

directed the Registrar General, Appellate Side, High Court at Calcutta to

consider the representations submitted by the writ petitioners in this

regard, before publishing the result of the promotional process. The

order and Judgment is thus under appeal at the instance of the High

Court.

5. An appeal (A.P.O.T. No. 329 of 2023) has also been filed by the writ

petitioners. It is their contention that the learned Single Judge has

erred in not considering the fact that the post of Assistant Registrar is

Calcutta High Court A.P.O.T. 267 of 2023dt. 22.05.2024

in existence since the inception of the Original Side Rules and Calcutta

High Court Service Rules, 1960. The post of Stamp Reporter(s) was,

however, introduced in 1974 in the Original Side Rules. The learned

Single Judge also erred in not taking into consideration the higher rank

of the post of Assistant Registrar in comparison to the Stamp

Reporter(s), who as per their case are not entitled to be within the zone

of consideration, at par with the writ petitioners for the post of Deputy

Registrar (Legal). Another distinguishing feature is thatthe post of

Assistant Registrar has promotional avenues, which was absent in the

case of Stamp Reporter(s). The writ petitioners are aggrieved by dilution

of their promotional prospects on account of inclusion of the Stamp

Reporter(s) within the zone of consideration for the promotional process.

Since the post of Deputy Registrar (Legal) was a new post being filled up

for the first time, the process for appointment by way of promotion to

the said post was required to be preceded by consultation with the

Governor of the State as contemplated under Article 229 of the

Constitution of India and by framing rules in this regard accordingly.

The nature of duties performed by the Assistant Registrar (Direct

Recruit from Legal Profession) and the Stamp Reporter(s) are also

lacking in similarity, which is a pre-requisite for clubbing of two posts.

Clubbing of the two posts as feeder posts was also required to be

preceded by compliance with the principles of Natural Justice, allowing

the writ petitioners an opportunity of being heard. The same having not

Calcutta High Court A.P.O.T. 267 of 2023dt. 22.05.2024

been done the decision suffers on this count also and is legally

unsustainable. Had such opportunity been granted to the petitioners,

the petitioners would have brought to the notice of the High Court the

fact that such clubbing of post was arbitrary and discriminatory and

that the impugned notice seeks to equate the writ petitioners (Assistant

Registrar) who are unequals holding the posts in Class II, with Stamp

Reporter(s) who are holding Non-Gazetted Ministerial Class III posts.

The further submission of the petitioners before the writ Court was that

rejection of theirearlier representations in this regard is mechanical

and by a non-speaking order, and, therefore, unsustainable in the eyes

of law.

6. The writ petitioners are not satisfied with the order of the learned

Single Judge in as much as the same merely directs for disposal of the

representations. According to them, the impugned notice with respect to

the promotional process was/is required to be quashed, and positive

directions issued, declaring the candidature of the Stamp Reporter(s) as

ineligible; and to direct for conducting of the selection process afresh

excluding the Stamp Reporter(s) from the process and to confine

consideration in the fresh process to Assistant Registrar (Direct Recruit

from Legal Profession).

7. The first and foremost issue raised by the writ petitioners was that

the notice dated 01.06.2023 initiating the selection process for the

Assistant Registrar (Direct Recruit from Legal Profession) was

Calcutta High Court A.P.O.T. 267 of 2023dt. 22.05.2024

discriminatory in nature. Discrimination has been alleged, referring to

the nature of work being performed by the Assistant Registrar (Direct

Recruit from Legal Profession), their pay scale as also the fact that

categorizationof the post of Assistant Registrar (Direct Recruit from

Legal Profession)is a class higher than that of the Stamp Reporter(s). To

emphasize discrimination the writ petitioners have also claimed

superiority over the Stamp Reporter(s) on the premise that their post

has been in existence since inception of the Original Side Rules and the

Calcutta High Court Service Rules, 1960. The post of Stamp Reporter(s),

however, was introduced in the Original Side Rules much later, that is

in 1974. The fact that the post of Assistant Registrar had specified

promotional avenue, which the Stamp Reporter(s) did not have is also

relied upon to allege discrimination.

8. Upon careful consideration of the submissions and material relied

upon by the writ petitioners, in the course ofthese proceedings we are of

the opinion that some of the grounds urged in support of the alleged

discrimination are based on non est reasons. The fact that the post of

Stamp Reporter(s) was introduced in the Service Rules later in time, and

after the post of Assistant Registrar (Direct Recruit from Legal

Profession),per se cannot sustain the petitioners claimed superiority

over the Stamp Reporter(s). There is no dispute that when the impugned

notice of appointment was issued both the posts were very much

Calcutta High Court A.P.O.T. 267 of 2023dt. 22.05.2024

inexistence in the Service Rules, and were filled up by persons who were

discharging duties on their respective posts.

9. Another ground urged by the writ petitioners regarding the duties

of Assistant Registrar (Direct Recruit from Legal Profession)and the

Stamp Reporter(s) lacking in similarity, is also in our opinion

irrelevant.Such distinction, even if it exists, would not disentitle the

Stamp Reporter(s) to be clubbed with the Assistant Registrar (Direct

Recruit from Legal Profession)as feeder posts for the selection process

initiated under the impugned notice, for appointment of Deputy

Registrar (Legal). The alleged difference in the duties performed by the

Assistant Registrar (Direct Recruit from Legal Profession) and the Stamp

Reporter(s) may perhaps have assumed significance if the writ

petitioners had shown to this Court that the duties performed by the

Assistant Registrar (Direct Recruit from Legal Profession)as opposed to

Stamp Reporters constituted any kind of experience which may be

useful or relevant to the performance of duties on the higher posts of

Deputy Registrar (Legal). Such is not the case of the writ petitioners. It

is not their case that their experience on the lower post is of performing

duties which has a nexus with duties of the higher post for which the

promotion process is being undertaken, so as to give them any

advantage over the Stamp Reporter. We, therefore, hold that alleged

distinction in the duties performed by the Deputy Registrar (Legal) with

that of the Stamp Reporter(s), is irrelevant and cannot be made the

Calcutta High Court A.P.O.T. 267 of 2023dt. 22.05.2024

basis of alleging discrimination by clubbing of the two posts as a

common feeder reservoir for appointment by way of promotion to the

post of Deputy Registrar (Legal).

10. The claim of the Assistant Registrar (Direct Recruit from Legal

Profession) that they are superior to the Stamp Reporter(s) by virtue of

being in a higher class/ higher scale is required to be examined with

reference to the Calcutta High Court Service Rules, 1960. The writ

petitioners have placed reliance on Schedule 'A' of the 1960 Rules to

show that the post of Deputy Registrar (Legal) and Assistant Registrar

(Direct Recruit from Legal Profession) are posts of class II whereas the

post of Stamp Reporter(s) is a class III posts. Referring to Schedule 'A' of

the 1960 Rules they have submitted that even scale of pay of the post of

Assistant Registrar is higher than that of the Stamp Reporter(s). The

learned Senior Counsel appearing for the appellant has pointed out a

basic fallacy in such claim of the writ petitioners based on Schedule 'A'

by highlighting the fact that the same is a schedule for the Appellate

Side of the Calcutta High Court. The schedule of services in the Original

Side of the Calcutta High Court are specified in Schedule 'B' of the same

Rules wherein there is no such distinction to be found between the

Assistant Registrar (Direct Recruit from Legal Profession) and the Stamp

Reporter(s). In fact, both Assistant Registrar (Direct Recruit from Legal

Profession) as well as Stamp Reporter(s) in the Original Side relating to

which the impugned notice has been issued are in the same pay scale

Calcutta High Court A.P.O.T. 267 of 2023dt. 22.05.2024

(Ref : 1974 Amendment). We find force in such submission of the

learned Senior Counsel representing the High Court, since it is evident

from a bare perusal of Schedule 'A' and Schedule 'B' of the Rules that

Schedule 'A' relates to the Appellate Side whereas schedule 'B' relates to

the Original Side which is relevant to the issue in these proceedings.

We, thereforefind that reliance placed by the learned Counsel for the

petitioner on Schedule 'A' is futile in establishing any discrimination

with the Stamp Reporter(s) based on class or scale of the two posts.

11. Another ground raised by the writ petitioners to allege

discrimination is that promotional avenue is lacking for the Stamp

Reporter(s) whereas specified for the Assistant Registrar (Direct Recruit

from Legal Profession).In our opinion, this fact only substantiates the

reasons assigned by the H.C. Committee, duly approved by the Chief

Justice that the Stamp Reporter(s), who entered service based on the

same qualifications as theAssistant Registrar (Direct Recruit from Legal

Profession)have been stagnating for wantof promotional avenues; and

thus being in the same scale of pay, could also be provided a

promotional avenue in the self same process of selection by way of

promotion notified by the impugned notice. The decision of the Chief

Justice to allow the Stamp Reporter(s) to participate in the recruitment

process was to ameliorate the undue hardship being faced by the Stamp

Reporter(s) on account of the their stagnation, for want of promotional

avenues, for which Annexure II of the Calcutta High Court Service Rules

Calcutta High Court A.P.O.T. 267 of 2023dt. 22.05.2024

specifically empowers the Chief Justice. Annexure II is a Rule dated

13.09.1962 framed under Article 229 of the Constitution of India with

approval of the Governor. The relevant extract of the said Rule is being

quoted for ease of relevance :-

"In cases where the Chief Justice is satisfied that the operation of any of these rules causes undue hardship, he may, by order, dispense with or relax the requirements or that rule to such extent and subject to such conditions as he may consider necessary for dealing with the case in a just and equitable manner."

12. In view of the source of power being derived from this notification

dated 3rdSeptember, 1962, we find another issue raised by the writ

petitioners regarding non-compliance of Article 229 of the Constitution

of India also to be without any substance.

13. We are also not impressed with the stand of the writ petitioners

that the issuance of the impugned notification, initiating the selection

process for appointment of Deputy Registrar (Legal) was required to be

preceded by compliance with Principles of Natural Justice and after

giving an opportunity to the Assistant Registrar (Direct Recruit from

Legal Profession) for being heard. By clubbing the Stamp Reporter(s)

along with the Assistant Registrar (Direct Recruit from Legal Profession)

as a common feeder reservoir for promotion/ appointment to the post of

Deputy Registrar (Legal) no vested right of the writ petitioners has been

taken away. The alleged dilution of their promotional prospects cannot

be made the basis to claim an opportunity of hearing. The impugned

notification issued by the High Court is pursuant to decision of the

Calcutta High Court A.P.O.T. 267 of 2023dt. 22.05.2024

Recruitment and Promotion(High Court Committee) duly approved by

the Chief Justice, which as noticed above was in accordance with the

Rules framed under Article 229 of the Constitution of India. Such

exercise of jurisdiction with respect to promotional process of selection,

for a post undertaken for the first time under sanction of the Rule, is

not found to be discriminatory or violative of the Article 14 and 16 of the

Constitution of India.

14. There is no allegation that procedure being adopted under the

impugned notice, is in any manner lacking in fairness or that it violates

Articles 14 and 16 of the Constitution of India.

15. In the above circumstance, we find that there is no requirement of

compliance with the Principles of Natural Justice, for the same is not a

strait jacket formula to be applied in each and every circumstance. The

petitioners even if they are afforded with an opportunity of hearing,

would not have benefitted from the same whatsoever. The Principles of

Natural Justice, it is trite is no unruly horse and are not required to be

complied with in a case like the instant one. Compliance with Principles

of Natural Justice, in fact, would be nothing more than a useless and

empty formality. More so in the instant ease where there is no prejudice

that can be claimed by the petitioner. In this connection we consider it

worth taking note of decision of the Apex Court in the case of Kanwar

Natwar Singh vs Directorate Of Enforcement & Anr reported in

(2010)13 SCC 255.

Calcutta High Court A.P.O.T. 267 of 2023dt. 22.05.2024

16. All these issues have been duly considered by the learned Single

Judge and decided by referring to the facts, submissions and the legal

position in this regard. The learned Single Judge has rejected all the

submissions and has concluded in paragraph 35 "m" and "n" that there

is no requirement to dispose of the representations or afford an

opportunity of natural justice while framing rules under Article 229 (2)

of the Constitution of India. In the present case, the selection process

for Deputy Registrar (Legal) was being conducted for the first time after

decision of the Recruitment High Court Committee duly approved by the

Chief Justice, who was the competent authority to frameRules. The

facts of the present case as taken note of above make it abundantly

clear that discretion was exercised under the Rules; and no statutory

violation is made out. We, therefore, are not in agreement with the

conclusions and directions of the learned Single Judge as contained in

paragraph 35 cc, dd and ee and paragraph 36 of the Judgment of the

learned Single Judge whereby and whereunder the right of the

petitioners for having their representations disposed of after an

opportunity of hearing has been recognized. Such directions are

diametrically opposite to the findings of the learned Single Judge

recorded in paragraph 35 l., m., n. The directions are also

unsustainable when viewed keeping in background the findings

recorded by the learned Single Judge in paragraph 35 bb. wherein it

has been held that the reasons for clubbing together the post of

Calcutta High Court A.P.O.T. 267 of 2023dt. 22.05.2024

Assistant Registrar (Direct Recruit from Legal Profession) and Stamp

Reporter(s) are after due deliberation by the administrative committee

and that the Stamp Reporter(s) where not being given any undue

advantage, nor were the Assistant Registrar (Direct Recruit from Legal

Profession) being ousted from the process. The directions of the learned

Single Judge for consideration of the petitioners' representation and

opportunity of hearing, therefore, in our opinion, was wholly

unwarranted in view of the above noted findings of the learned Single

Judge.

17. In so far as the grievance of the writ petitioners regarding dilution

of their promotional prospects as a result of the decision to combine the

Stamp Reporter(s) along with the writ petitioners as a common feeder

corpus for promotion to the post of Deputy Registrar (Legal), we observe

that the same is a result of a conscious decision in accordance with law.

The bona fides of the decision is apparent from deliberations of the H.C.

Committee considering the hardship of the Stamp Reporter(s)for whom

there was no promotional prospects whatsoever. On the other hand, the

Assistant Registrar (Direct Recruit from Legal Profession) (writ

petitioners) were exclusively having a promotional prospect to the post

of Deputy Registrar (Legal), though they were not having any

qualification/ experience in addition to that possessedby the Stamp

Reporters.As noticed above both Assistant Registrar (Direct Recruit from

Legal Profession) (petitioners) and the Stamp Reporter(s) are members of

Calcutta High Court A.P.O.T. 267 of 2023dt. 22.05.2024

the same class and in the same scale of pay. The decision, therefore, to

combine the two posts as a common feeder corpus for consideration for

promotion to the post of Deputy Registrar (Legal) cannot be said to be

lacking in bona fides. It is also observed that the decision is in exigency

of service as having a common feeder corpus of the Stamp Reporters

along with the Assistant Registrars would only ensure that the

meritorious candidate is rewarded by way of promotion, augmenting the

efficiency of the higher promoted post. Merely because one of the

consequences of the decision of the H.C. Committee, taken in

accordance with law, by the competent authority, for valid reasons, was

likely to effect the promotional prospect of the petitioners, in future, the

same cannot be said to be bad in law. It is trite law, and the position is

well settled as can be seen from decision of the Apex Court in the case

ofK.S. Vora and Others vs. State of Gujarat and Others reported in

(1988) 1 SCC 311wherein the Apex Court was considering a similar

grievance and held that the rules of seniority are matters for the

employer to frame. The Apex Court has, further, held that even though

the future promotional prospect were likely to be affected by

introduction of a new set of Rules and if the Rules were made bona fide,

to meet exigency of service, no entertainable grievance could be made.

Paragraph 5 of the said Judgment is considered useful to quote, which

reads thus:-

Calcutta High Court A.P.O.T. 267 of 2023dt. 22.05.2024

"5.As we have already pointed out in the instant case the State decided at stages to switch over to the common cadre in respect of all the four grades of the Subordinate Service. Before common grades had been formed promotion was granted departmentwise.

When ultimately a common cadre came into existence -- and all that was done by 1974 -- it was realised that if seniority as given in the respective departments were taken as final for all purposes there would be prejudice. Undoubtedly the common cadre was for the purpose of increasing the efficiency by introducing a spirit of total competition by enlarging the field of choice for filling up the promotional posts and in the interest of discipline too. After a common cadre was formed, the general feeling of dissatisfaction on account of disparity of seniority became apparent. The 1977 Rules were introduced in this background to ease the situation. The scheme of this rule protected the rank then held by every member of the service notwithstanding alteration of seniority on the new basis. This, therefore, made it clear that accrued benefits were not to be interfered with. To that extent the 1977 Rules were not retroactive. In spite of the protection of rule regarding the post then held, the Rules brought about a change in the inter se seniority by adopting the date of initial recruitment and the length of service became the basis for refixing seniority. Total length of service for such purpose is a well known concept and could not said to be arbitrary. Undoubtedly one of the consequences of the change in the basis was likely to affect prospects of promotion -- a matter in future. Two aspects have to be borne in mind while considering the challenge of the appellants to this situation. It was a historical necessity and the peculiar situation that arose out of government's decision to create a common cadre with four grades in the entire Secretariat. We would like to point out with appropriate emphasis that there was no challenge to creation of the common cadre and certainly government was competent to do so. The second aspect to be borne in mind is that rules of seniority are a matter for the employer to frame and even though prospects of promotion in future were likely to be prejudiced by introduction of a new set of rules to regulate seniority, if the rules were made bona fide and to meet exigencies of the service, no entertainable grievance could be made. If these are the tests to apply, we do not think the appellants have indeed any grievance to make. In our view, therefore, the High Court rightly dismissed the contention and found that appellants were not entitled to relief." (emphasis ours).

18. We also consider it apt to take into consideration the decision of

the Apex Court in the case of Renu and Others vs. District &

Sessions Judge, Tis Hazari Courts, Delhi and Another reported in

(2014) 14 SCC 50wherein the Apex Court has acknowledged the

Calcutta High Court A.P.O.T. 267 of 2023dt. 22.05.2024

administrative power of Chief Justice of a High Court for making

appointments or regulating other conditions of service with

constitutional backing. Such discretion exercised by the Chief Justice

has been held not to be open to be challenged, except on well-known

grounds only on a very strong and convincing argument to show that

the powers have been abused. Once it is found that the discretion has

been exercised in good faith and not in violation of any law, as in the

instant case, such discretion should not be interfered with by the

Courts merely on the ground that it could have been exercised

differently.

19. Having considered the matter in its entirety keeping in background

the settled legal position emanating from the Judgments considered

above, we find no infirmity in the notice dated 01.06.2023 setting in

motion the process of appointment to the post of Deputy Registrar

(Legal), by way of promotion from a feeder corpus comprised of the

Assistant Registrar (Direct Recruit from Legal Profession) and Stamp

Reporter(s). We also do not find any justification for the direction of

the learned Single Judge to consider the representations made by the

Assistant Registrar (Direct Recruit from Legal Profession) after

affording them an opportunity of hearing. To that extent, we interfere

with the decision of the learned Single Judge passed in the writ

proceedings. The instant appeal (A.P.O.T. 267 of 2023) is allowed to

this limited extent.

Calcutta High Court A.P.O.T. 267 of 2023dt. 22.05.2024

20. The A.P.O.T. 329 of 2023 preferred by the writ petitioners stands

dismissed.

21. Interim orders, if any, stand vacated. The applications, if any are

also hereby disposed of.

(Madhuresh Prasad, J.)

22. I agree.

(Harish Tandon, J.)

Later:

After pronouncement of the Judgment in the open Court, learned

Counsel for the appellant in A.P.O.T. No. 329 of 2023 prays for stay of

the operation of this order.

Since we have taken up a conscious decision, we do not think

there is any justification in staying the operation of the Judgment

and, therefore, the prayer is refused.

(Harish Tandon, J.)

(Madhuresh Prasad, 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 : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter