Friday, 24, Apr, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Bhaskarendu Datta Majumdar vs Uoi & Ors.
2009 Latest Caselaw 2101 Del

Citation : 2009 Latest Caselaw 2101 Del
Judgement Date : 18 May, 2009

Delhi High Court
Bhaskarendu Datta Majumdar vs Uoi & Ors. on 18 May, 2009
Author: Ajit Prakash Shah
*             IN THE HIGH COURT OF DELHI AT NEW DELHI

+                    LPA 168/2009 & CM No. 5472/2009

        BHASKARENDU DATTA MAJUMDAR                 ..... Appellant
                       Through: Mr. Sunil Gupta, Senior Advocate with
                       Mr. Rajiv K.Garg, Advocate.

                     versus

        UOI & ORS.                                     ..... Respondents
                          Through: Mr. R.N. Singh, Mr. A.S. Singh and Ms.
                          Rekha Aggarwal, Advocates for Rspdt. No. 1.
                          Mr. M.M. Sudan, Advocate for Rspdt. No. 2.
CORAM:
HON'BLE THE CHIEF JUSTICE
HON'BLE MR. JUSTICE NEERAJ KISHAN KAUL

                           ORDER

% 18.05.2009

Admit. Learned counsel for the respondents waive service of

notice. By the consent of the parties, the appeal is taken up for

final hearing.

2. This appeal is directed against the order passed by the

learned single Judge in WP(C) 4135/2008 dated 9th January, 2009.

3. Few facts are that the appellant joined the respondent No.2-

State Trading Corporation of India Limited in April 2001 as

Executive Secretary to Chairman-cum-Managing Director of the

Corporation. He is presently working as Chief General Manager of

respondent No.2. A vacancy arose in the post of Director

(Marketing) in the respondent No.2 and the appellant applied for

the said post on 27th December, 2005. In March, 2006 interviews

were conducted by Public Enterprises Selection Board (PESB for

short). PESB shortlisted two candidates and made panel in which

the appellant was placed at serial No.1 and one Mr.Neeraj Mishra

was placed at serial No.2 in order of preference.

4. In or around 26th March, 2006 in accordance with the

procedure laid down the CVC issued vigilance clearance in favour of

the appellant. According to the appellant, for the post of Director

(Marketing) in the respondent No.2, the Department of Commerce,

being the administrative Ministry, selected the name of the

appellant and forwarded it to the final approval of the

Appointments Committee of Cabinet (ACC for short). The appellant

has further stated that his name was also endorsed by the Home

Minister as the second Member of the ACC. However, according to

the appellant the Cabinet Secretary Shri P.K.Chaturvedi, who was

earlier MD of the respondent No.2 presented a complete distorted

picture and raised a querry as to why the name of the appellant

had been proposed by the Department of Commerce in view of

some alleged cases of serious dimensions, which were at one point

of time pending against the appellant.

5. The appellant has further stated that in or around 1994-95

the appellant was dragged into various departmental enquiries and

two criminal cases investigated by the Central Bureau of

Investigation (CBI for short) at the instance of Shri Chaturvedi, who

happened to be the then MD of respondent No.2 The appellant has

pointed out that in all the cases and the departmental enquiries the

appellant was exonerated on merits. In fact, the appellant

obtained two promotions, one to the rank of General Manager with

retrospective effect i.e. with effect from 17th September, 1997 and

thereafter to the post of Chief General Manager in which he is

currently working. The appellant has also pointed out that as a

sequel to the ongoing CBI investigations, departmental enquiries ,

the name of the appellant was placed in the "agreed list" as well as

in the list of "officers with doubtful integrity", which entries were

deleted consequent to the exoneration of the appellant on merits of

each of the said cases after completion of due process of law. The

grievance of the appellant is that the file was kept pending for

some time and ultimately the name of the second candidate Shri

Neeraj Mishra was placed for consideration of ACC and finally even

that name was dropped and the panel was scrapped and direction

was given to take fresh process for filling up the vacancy for the

post of Director (Marketing).

6. The appellant approached this Court by filing a writ petition

which came to be dismissed vide order under appeal. The learned

single Judge was of the view that it is within the domain of the ACC

to adjust suitability of candidates and no mandamus can be issued

in this respect to compel the ACC to exercise the discretion in a

particular manner, or even to interfere in the exercise of such

discretion unless and until the exercise of the discretion of ACC was

mala fide or unreasonable or actuated by bias. In the opinion of the

learned single Judge the decision of the ACC not the approve the

appointment of the appellant did not suffer from any such infirmity

so as to warrant interference.

7. Mr. Ashok Desai, learned senior counsel for the appellant,

submitted that no valid reason or cause was shown for depriving

the appellant his legitimate right of appointment as Director

(Marketing) of respondent No. 2, when the appellant has been

recommended by all the authorities and also by two members of

the ACC. He submitted that when the ACC makes appointments

and intends to differ from the recommendations of the PESB, the

former must record reasons for so differing, even if those reasons

need not be communicated to the officer concerned. According to

him the file relating to those reasons is subject to the scrutiny by

the Court, when that decision is challenged. In support his

submission, he relied upon the decision of the Apex Court in Union

of India & Ors. vs. N.P. Dhamania & Ors., 1995 Supp (1) SCC

1. In that case, the ACC chose to differ without assigning any

reason. In fact, Union of India was unable to produce any material

to show that any reasons had been assigned for differing from DPC.

The Central Administrative Tribunal allowed the appeal and

directed to grant promotion to the appellant therein. Though the

grant of 'deemed promotion' by the Tribunal was held to be in

excess of jurisdiction, the Court held that notwithstanding the fact

that it was open to ACC, which alone was the appointing authority,

to differ from the recommendations of the DPC, it must give

reasons for so differing to ward off any attack of arbitrariness. The

following observations of the Court are pertinent:-

"19. Notwithstanding the fact that it is open to AAC which alone is the appointing authority and not the Minister concerned, as urged by the respondent to differ from the recommendations of the DPC, it must give reasons for so differing to ward off any attack of arbitrariness. Those reasons will have to be recorded in the file. It requires to be stated at this stage that we have perused the file in the instant case. We find no reasons have been recorded for differing from the recommendations of the DPC. That is why the tribunal also inter alia observes in the impugned judgment as under:

"However, the counsel for the respondent felt helpless in the matter and he failed to provide us any inkling of what prevailed with the ACC in dropping the petitioner and four others out of the select panel of 59 officers."

20. If the file had contained reasons something could be said in favour of the appellant. But, that is not the case here. Then the question would be whether the reasons recorded are required to be communicated to the officer concerned. Our answer is in the negative. There is no need to communicate those reasons. When challenged it is always open to the authority concerned to produce the necessary records before the Court.

XXX XXX XXX

22. ACC may reconsider these cases within 3 months in the light of the observations at page 7,10 and above and if found suitable, may give promotion with effect from the date, their immediate junior officer was promoted with consequential benefits of seniority and salary etc."

8. On behalf of the Union of India, it was contended that in a

subsequent judgment in Union of India & Anr. vs. Samar Singh

& Ors., (1996) 10 SCC 555, the Apex Court has taken a view that

it is not necessary for the authority to give reasons for the non-

selection of the officer. Learned counsel for the Union of India

contended that Samar Singh's case being later in point of time, is

binding on this Court. We are unable to agree with the submission

of the learned counsel. Facts in Samar Singh's case were clearly

different and the case is distinguishable. In that case the name of

the officer was not included in the panel prepared by the Special

Committee. Consequently the name of the officer was not

considered by the ACC. The challenge was mainly to the exclusion

of the name of the respondent by the Special Committee. The

question of ACC differing from the Special Committee did not arise

in that case. The Court held that merely because the minutes of

the Committee do not contain the reason for non-selection of the

respondent does not mean that there has been no proper

consideration of the merits and suitability of the respondent and as

a result the selection is vitiated. However, the situation in the

present case is different. The PESB has included the name of the

appellant in the panel at serial No.1 in order of preference. The

CVC has given its clearance to the appellant's name vide letter

dated 26th March, 2006. In the departmental enquiries as well as

CBI investigations the appellant was exonerated on merits. In fact,

the appellant thereafter obtained two promotions, one to the rank

of General Manager and then to rank of Chief General Manager, in

which post he is currently working. The name of the appellant has

been removed from the "agreed list" as well the list of officers with

"doubtful integrity', consequent to the exoneration of the appellant

on merits on each of the said cases after due enquiries. We have

called for the CRs of the appellant and it is seen that he had been

assessed as "very good" for the years 2001-02 and 2002-03, as

"excellent" for the years 2003-04 and as "outstanding" for the

years 2004-05 and 2005-06.

9. In the present case the ACC chose to differ without assigning

any reason. Learned counsel for the Union of India was unable to

produce any material to show that reasons had been assigned for

differing from PESB. We have also gone through the original files

and we do not find any inkling as to what prevailed with the ACC in

not selecting the appellant whose name was duly included in the

panel by PESB and who seems to have an impeccable record. No

reasons whatsoever are indicated in the files.

10. In the circumstances, we allow the appeal and set aside the

impugned order dated 9th January, 2009. We direct that the

appointing authority shall consult PESB once again by making a

reference to it indicating the reasons for making a departure from

the panel recommended by the PESB and also forward the material

on which it has reached the conclusion and obtained views of PESB

before taking a final decision in the matter. In case after

consultation with the PESB, in the manner indicated above, the

name of the appellant is restored to its original position, as

recommended by PESB, the case of the appellant for promotion to

the post of Director (Marketing) shall be considered on merits and

necessary orders will be passed within a period of two months from

today. It has already been directed by this Court that any

appointment to the post of Director (Marketing) will be subject to

the outcome of the present proceedings.

11. With the above directions, the appeal along with pending

applications stand disposed of.

CHIEF JUSTICE

NEERAJ KISHAN KAUL, J.

MAY 18, 2009 Sb/"v"

 
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 : IDRC

 

LatestLaws Partner Event : IJJ

 
 
Latestlaws Newsletter