Thursday, 23, Apr, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Govt. Of Nct Of Delhi And Ors. vs Sh. Rakesh Beniwal And Ors.
2014 Latest Caselaw 3481 Del

Citation : 2014 Latest Caselaw 3481 Del
Judgement Date : 4 August, 2014

Delhi High Court
Govt. Of Nct Of Delhi And Ors. vs Sh. Rakesh Beniwal And Ors. on 4 August, 2014
Author: S.Ravindra Bhat
* IN THE HIGH COURT OF DELHI AT NEW DELHI
                                             Reserved on: 16.07.2014
                                          Pronounced on : 04.08.2014

+      W.P.(C) 7423/2013, C.M. NO. 15903/2013

       GOVT. OF NCT OF DELHI AND ORS.    ..... Petitioners
                Through : Ms. Zubeda Begum and Ms. Sana
                Ansari, Advocates.

                         versus

       SH. RAKESH BENIWAL AND ORS.           ..... Respondents
                Through : Ms. Amita Singh Kalkal, Advocate, for
                Resp. No.1.
                Sh. M.K. Bhardwaj, Advocate.

       CORAM:
       HON'BLE MR. JUSTICE S. RAVINDRA BHAT
       HON'BLE MR. JUSTICE VIPIN SANGHI

MR. JUSTICE S. RAVINDRA BHAT

%

1.     The petitioner, the Government of NCT of Delhi (hereafter
called "GNCTD") in these proceedings under Article 226 of the
Constitution of India questions an order dated 07.08.2013 of the
Central Administrative Tribunal (hereafter 'the Tribunal'), in O.A. No.
1459/2012 which directed it to consider the respondents for promotion
from the dates on which their immediate juniors were promoted, and
also to grant them arrears of pay and consequential benefits alongwith
it.




W.P.(C) 7423/2013                                                 Page 1
 2.     The facts surrounding the present writ are that the Govt. of NCT
of Delhi (GNCTD), through Delhi Subordinate Services Selection
Board, (hereafter "DSSSB") in 2002 issued an advertisement for
appointment to various posts of Grade II DASS (Delhi Administrative
Subordinate Service). Accordingly, respondents' no. 1&4, 2&3 and 5
applied under the Sports, Other Backward Classes (OBC) and Ex-
Serviceman categories respectively. The written test for the purpose of
recruitment was held on 17.11.2002. The result of the test was
declared in stages. On 10.01.2003 the result was declared for three
categories, namely; general, physically handicapped and ex-
servicemen categories. The second set of results was declared on
22.03.2004 in respect of the scheduled caste(SC) and Other Backward
Class (OBC)- subject to outcome of a Letters Patent Appeal (LPA No.
625/2002) filed by the Govt. of Delhi against the decision in C.W.P.
No. 5061/2001 Kunwar Pal &Ors. v. Govt of NCT of Delhi. That
appeal was subsequently dismissed by order dated 13.05.2005. The
third set of results was declared on 02.09.2005 in respect of SC & ST
candidates from outside the state. The last set of results was declared
on 10.12.2007 after directions of this Court (in W.P. (C)No. 6498 of
2007), in the case of the applicants in respect of the sports category.
3.     Despite declaration of the result, due to the non-issuance of
appointment letters to the applicants, two applications were filed
before the Tribunal, namely, Umesh Gahlot & Ors. v. GNCTD (O.A.
No. 1872/2008) and Ved Prakash & Ors. v. GNCTD (O.A. No.
1925/2008). These applications were disposed of by common order
dated 07.01.2009 with a direction to the GNCTD to issue appointment




W.P.(C) 7423/2013                                                    Page 2
 letter to the applicants/ respondents and to assign their seniority on the
basis of their merit position in the written test. This judgment was
challenged by the GNCTD by W.P. Nos. 8637 & 8638 of 2009 which
were disposed of with the direction to the petitioner to issue
appointment letters as per the satisfaction of the Secretary (Services).
The      Secretary    further    directed      by   Order    126     (No.
F.3/72/2000/SII/2924) dated 22.05.2009 that the appointment orders
be issued to the applicants at the earliest.
4.     The respondents were finally appointed with effect from
12.08.2009. Their seniority was fixed by an order No. F.55/37/2012/S-
I/414 dated 09.10.2012, in consultation with the advice of the Ministry
of Home Affairs, Central Government. On 07.02.2011, by Order No.
47 (No. F.55/17/2009/SI/Part-III/), GNCTD promoted certain juniors
of the respondents to Grade-I DASS as they had fulfilled the
requirement of Recruitment Rules and qualifying Period of Service.
The respondents herein accordingly filed O.A. No. 1459/2012. The
Tribunal,by the impugned order, directed the GNCTD to consider the
respondents for promotion to Grade I of DASS from the dates on
which their immediate juniors were promoted. The Tribunal also held
that the respondent/applicants were entitled to all consequential
benefits and arrears of pay.
5.     GNCTD is aggrieved with the impugned order which, in
relevant part, is as follows:
      "11. We have considered the arguments of both sides. It is
      not disputed that the applicants who appeared in the 2002
      examination were appointed many years after their other
      batch-mates had been appointed. The delay occurred only




W.P.(C) 7423/2013                                                   Page 3
       on the part of the respondents for which the applicants are
      not to be blamed. Hence to us it appears that denying them
      further promotion now on the grounds that they had not
      possessed requisite years of service, is adding insult to
      injury. Instead of setting right the wrong done to the
      applicants, the respondents are further perpetuating it. In
      our opinion, as has been laid down by Hon'ble Supreme
      Court in the case of Pilla Sitaram Patrudu (supra) the
      applicants should be considered for promotion by notionally
      counting their service from the date their juniors joined
      rather than counting it from the date on which they actually
      joined themselves. In the case of K.B. Rajoria (supra) the
      Hon'ble Supreme Court has clearly made a distinction
      between regular service and actual service. Thus while the
      applicants may not possess actual service on account of
      their joining late, their regular service should be counted
      notionally from the date their juniors had joined.

      13. Resultantly, this O.A. succeeds. The respondents are
      directed to consider the applicants for promotion to Grade-I
      of DASS from the dates on which their immediate juniors
      were promoted. The applicants will also be entitled to
      consequential benefits and arrears of pay. This
      consideration will be done within a period of eight weeks
      from the date of receipt of a certified copy of this order."
                                                 (emphasis added)

6.     The GNCTD argues that the Tribunal did not appreciate
instruction No. 6.3.1 (c) of Part IV of the consolidated instructions
issued by the Department of Personnel and Training (hereafter the
"DoPT"), Government of India by OM No. 22011/5/86-Estt. (D) dated
10.04.1989 (as amended by OM No. 22011/5/91-Estt. (D) dated
27.03.1997). The relevant portion of the instructions have been
reproduced as under:




W.P.(C) 7423/2013                                                    Page 4
       "(c) Although among those who meet the prescribed
      benchmark inter se seniority of the feeder grade shall
      remain intact, eligibility for promotion will no doubt be
      subject to fulfilment of all the conditions laid down in the
      relevant Recruitment/Service Rules, including the conditions
      that one should be the holder of the relevant feeder post on
      regular basis and that he should have rendered the
      prescribed eligibility service in the feeder post."

7.     Furthermore, contends the GNCTD, the respondents are as yet
not eligible to be promoted despite grant of relaxation to them under
OM dated 18.03.1988 read with OM dated 25.03.1996. The relevant
portion of the instructions have been reproduced as under:
      "Where       juniors    who     have     completed     their
      qualifying/eligibility service are being considered for
      promotion, their seniors would also be considered provided
      they are not short of the requisite qualifying/ eligibility
      service by more than half of such qualifying/eligibility
      service or two years, whichever is less and having
      successfully completed their probation period for promotion
      to the next higher grade along-with their juniors who have
      already completed such qualifying/eligibility service"

8.     The GNCTD argued on the principle that there are two essential
requirements to be considered for promotion to the higher grade. The
first requirement of seniority has been met by the respondents, and
that the fulfilment of the second requirement, being completing the
minimum qualifying service for promotion, has not been met by the
respondents; consequently promotion cannot be granted. Additional
arguments of the GNCTD are that the experience over a certain
number of years in service along with due performance of duties and
responsibilities attached to the post of Grade II (DASS) is very




W.P.(C) 7423/2013                                                    Page 5
 relevant and accordingly, is an important eligibility qualification
towards the suitability for the promotional post of Grade I (DASS). It
is argued in this regard that the directly recruited Grade II (DASS),
like the respondents too are to be considered for promotion to the
Grade I (DASS) soon after they render six years approved service in
Grade II (DASS).
9.     The respondent applicants argue that the Tribunal's order is
sound and should not be interfered with. It is submitted that the
GNCTD's contentions cannot be accepted as the delay in their
appointment was as a direct result of the inaction of the GNCTD
which prevented them from joining service earlier. Counsel relied on
the decision of the Supreme Court reported as Pilla Sitaram Patrudu
& Ors v. Union Of India (1996) 8 SCC 637, to say that if a selected
candidate's appointment is delayed for a reason not attributable to him,
his seniority or promotion cannot be prejudiced.
10.    The dispute herein requires resolution of two important
questions:
       (a) Whether applicants who are deprived of joining service are
           entitled to be considered for promotion on the date which
           their immediate juniors were promoted and;
       (b) Whether as a consequence, the respondent/applicants are
           entitled for all consequential benefits and arrears of pay for
           the period that they were deprived of being in service at the
           requisite position in the organisational hierarchy.
Point No (a)




W.P.(C) 7423/2013                                                  Page 6
 11.    At the outset, it is necessary to highlight that the respondents
were selected consequent to a written test conducted way back in
2002. 12 years have gone by since the examination was conducted.
Yet, they are still placed in the post of Grade II (DASS) while their
juniors have been promoted to Grade I (DASS). The GNCTD by order
No. F.55/37/2012/S-I/414 dated 09.10.2012 fixed the seniority of the
respondents. The same order states that promotion to Grade-I (DASS)
is to be done from amongst those eligible Grade II (DASS) officials
who have completed six years of regular service in Grade II.
12.    The respondents here were issued appointment letters after a
long delay, which implies that they were only able to commence their
respective positions in Grade II (DASS) at a much later stage as
compared to their juniors. This preliminary delay on part of the
GNCTD had a cascading effect upon the promotion prospects of the
respondents who not only had to wait to commence their respective
jobs and assignment of duties, but now also have to wait to be
promoted to Grade I (DASS). At the same time however, their juniors,
as a direct consequence of the rules in place and the fact that they had
fulfilled the minimum qualifying level of service, were promoted to
Grade I (DASS). The respondents were willing to work after their
selection, subsequent to the test. However, due to the delay caused,
they have been unable to fulfil the requirement of minimum qualifying
level of service. To not grant them arrears of pay would be akin to
imposing an additional penalty for committing no offence. The
requirement of fulfilling the second essential for the purpose of




W.P.(C) 7423/2013                                                 Page 7
 promotion as stated by the petitioners in the relevant OM therefore
cannot be said to follow the mandate of Article 14.
13.    In light of the relevant Office Memoranda, it would be useful to
recollect the Supreme Court's ruling in Pilla Sitaram Patrudu. The
relevant portion has been reproduced as under:
      "The 5th respondent, K.R. Ramanandan, was selected by
      direct recruitment in the year 1977 for selection as Assistant
      Executive Engineer. All the direct recruits except the
      respondent were appointed in the year 1978. It was
      admitted that when he had filed O.P. No.7226/85 in the
      CAT, Ernakulam Bench, by order dated 31.1.1990 it was
      held that his appointment was delayed due to laches on the
      part of theRailway Administration. After his appointment in
      the year1981, within two years he passed his test. When his
      case was not considered for promotion as Executive
      Engineer, he filed the O.A. The Tribunal without deciding
      the inter se seniority in the cadre of Asstt.Executive
      Engineers had directed the Railway Administration to
      consider his case for promotion as Executive Engineer for
      the years 1984, 1985 and 1986 and if found fit for
      promotion in any of the posts, to give him promotion for
      that year and to fix seniority among Executive Engineers
      accordingly. Pursuant thereto, the respondent was
      considered and promoted as Executive Engineer. After the
      above order came to be made, the RailwayAdministration
      did not carry the matter in appeal to this Court. Some of the
      persons seemingly aggrieved against the direction
      admittedly filed a review petition which was also dismissed
      and that order became final. The petitioners thereafter
      challenged the same order by filing separate O.A. and in the
      impugned order of the Tribunal dated October 19, 1995 the
      Tribunal has confirmed its earlier order. It is further
      contended that the fifth respondent was not qualified since
      he had not completed 8 years of required service. The
      Tribunal has recorded a finding that two years period is
      relaxable in the case of the reserved candidates. The inter-se




W.P.(C) 7423/2013                                                      Page 8
       seniority as Asstt. Executive Engineer is required to be
      determined; he joined service in 1981 and, therefore, he did
      not have the requisite service. We find no force in the
      contention. Since he was selected by direct recruitment, he
      is entitled to be appointed according to rule. His
      appointment was delayed for no fault of him and he came to
      be appointed in 1981, he is, therefore, entitled to the
      ranking given in the select list and appointment made
      accordingly. Under these circumstances, we do not find any
      illegality in the order."

14.    The Supreme Court, again in Union of India v. K.B. Rajoria
(2000) 3 SCC 562 10 which, while considering the definition of the
word 'regular' in the Concise Oxford Dictionary, Ninth Edition, noted
that it meant:

      "(1) Conforming to a rule or principle, systematic; (2)
      harmonious, symmetrical; (3) acting or done or recurring
      uniformly or calculably in time or manner, habitual,
      constant, orderly; (4) conforming to a standard of etiquette
      or procedure, correct, according to convention; (5) properly
      constituted or qualified, not defective or amateur, pursuing
      an occupation as one's main pursuit.

      11. The word 'regular'therefore does not mean 'actual'....
      ************

************

The notional promotion was given to Krishnamoorti to right the wrong that had been done to him by his supersession on 22-2-1995. If Krishnamoorti is denied the right to be considered for promotion to the post of Director General on the basis of such notional promotion, particularly when the relevant provisions so provide, it would result in perpetuating the wrong done to him. That is exactly what the High Court has done."

W.P.(C) 7423/2013 Page 9

15. A Division Bench of this Court in Atul Kumar Sharma v. Delhi High Court (WP 4077-84/2004, decided on 23-10-2009) also observed that rules prescribing eligibility conditions, such as qualifying service in the lower grade, cannot stand in the way of directing promotions in favour of those unfairly denied such relief, on account of inaction or wrong action of the state agency, in these terms:

"The respondents' argument that the petitioners are claiming an untenable relief, as without their promotion to SJA, and essential five years' service, they cannot be considered for further promotion seems facially to accord with the rule position. However, this Court is now called upon to rule in respect of a situation where the authority, at five different points in time, did not follow the rules; at least in two of those instances, there really was no excuse for not holding a departmental test for promotion to the SJA cadre. Pertinently, in relation to the cadre of AOJ/CM, the petitioners were successful in seeking orders - right up to the Supreme Court, permitting their appearance in the written test; the respondents even held a supplementary test to enable their participation. Yet, inexplicably, they were not interviewed. The Court is duty bound to restitute their "lost opportunity" as their subsequent promotion cannot but act to their disadvantage vis-à-vis those who were promoted, in time, and who had participated in the said promotional process."

16. The appointment of the respondent/applicants took place 7 years after the examination was conducted. Their juniors were naturally eligible for promotion having completed the requisite qualifying period. However they-for no fault of their own-were retained in the same grade as a consequence of their late appointment. The right of equality before law spelt out by Article 14 of the

W.P.(C) 7423/2013 Page 10 Constitution of India dictates that all individuals must be treated equally before law. If the respondents are denied promotion on the ground that they are still serving their probation period as a consequence of their appointment in 2009, the same cannot be said to be fair treatment of all the employees by the petitioners. In the present case, the rule requiring fulfilment of qualifying service is not an immutable condition, incapable of being relieved. The Office Memoranda quoted by the Tribunal, and extracts reproduced above, disclose that promotions can be given to seniors whose claims are unjustly ignored, to start with. Therefore, this Court finds no infirmity with the direction to grant promotion to the applicant/ respondents. Point No (b)

17. The GNCTD argued before this Court that,according to the principle of "no work no pay", the respondents are not entitled to any claim or arrears in the form of back wages and/or consequential benefits for the period where they have not actually worked in the post in question i.e. Grade I (DASS). Reliance is placed on Hari Govind Yadav v. Rewa Sidhi Gramin Bank & Ors. 2006 (6) SCC 145, State of Haryana & Ors v. O.P. Gupta & Ors. 1996 (7) SCC 533 andUnion of India & Ors. v. Rajinder Singh Rawat 1999(9) SCC 173. This court has considered the law in this regard. In State of Kerala & Ors. Vs. E.K. Bhaskaran Pillai (2007) 6 SCC 524, it was stated that the said "principle" has no universal application and cannot be accepted or applied as a rule of thumb. The view expressed in Commissioner, Karnataka Housing Board v. C. Muddaiah (2007) 7 SCC 689 enunciated similarly that the principle of no work no pay cannot be

W.P.(C) 7423/2013 Page 11 applied as an absolute proposition as it does not have any backing of a statute. Furthermore, this Court notices that those decisions - applying "no work no pay" - were usually rendered in the context of employees who had been dismissed or terminated from service, and the question as to manner of pay was considered upon reinstatement. In light of these aspects, the GNCTD's argument on the ground of 'no work no pay' in this context of denial of pay, cannot be accepted.

18. The GNCTD contends that the arrears of pay and allowance cannot be granted to the respondents as per the provision of Fundamental Rule ("FR")17 (1) as they have not worked on the post of Grade I (DASS).The said rule has been reproduced herein;

"F.R. 17. (1) Subject to any exceptions specifically made in these rules an officer shall begin to draw the pay and allowances attached to his tenure of a post with effect from the date when he assumes the duties of that post, and shall cease to draw them as soon as he ceases to discharge those duties:

Provided that an officer who is absent from duty unauthorisedly shall not be entitled to any pay and allowances during the period of such absence."

19. The Supreme Court has deliberated upon the said FR and its implications in circumstances where an employee was kept away from working in a particular position in these terms in Union of India v. K.V. Janki Raman AIR 1991 SC 2010:

"We are not much impressed by the contention advanced on behalf of the authorities. The normal rule of 'no work no pay' is not applicable to cases such as the present one where the employee although he is willing to work is kept (away) by the authorities for no fault of his. This is not a

W.P.(C) 7423/2013 Page 12 case where the employee remains away from work for his own reasons although the work is offered to him. It is for this reason that F.R. 17(1) will also be inapplicable to such cases."

20. A corollary in K.V. Janki Raman (supra) may also be applied to the present matter wherein the inability of the respondents to join the post of Grade II (DASS) was on account of long delays by the petitioners herein to issue them appointment letters, despite the respondents intimating their desire to join service.In State of A.P. v. K.V.L Narasimha Rao & Ors. AIR 1999 SC 2255, the applicants had originally been appointed as Munsif Magistrates. Subsequently, there was a dispute relating to seniority in respect of Judicial Officers being recruited in different streams and a norm was fixed by the High Court which led to juniors being promoted over their seniors. When the seniors were given the promotion from the same date as their juniors, there was a dispute regarding the salary and other service benefits flowing from their respective dates of notional promotion to the higher posts from the grade of Munsiff to Subordinate Judge and from Subordinate Judge to District Judge. The Supreme Court, applying FR 26, held as under:-

"....A wrong had been committed in unduly delaying the finalisation of seniority and giving promotions thereto and hence denial of monetary benefits to them would be arbitrary in violation of Arts. 14 and 16 of the Constitution.

5. In normal circumstances when the retrospective promotions are effected all benefits flowing there from, including monetary benefits, must be extended to an officer who has been denied promotion earlier..."

W.P.(C) 7423/2013 Page 13

21. A view relevant to the present matter with regard to grant of arrears of pay was highlighted in this Court's decision in Balwant Singh Bisht v. Union of India & Ors. (W.P. (C) No. 23332/2005 decided on 14.03.2008) wherein, "14. In those cases where concerned employees seniors as well as juniors are granted the benefit of promotion and the salary for the period in question, same should invariably be given to such an employee who is given belated promotion retrospectively as non-grant of arrears of pay and allowances of the higher post for the relevant period, in such circumstances, would amount to hostile discrimination."

22. This Court observed a catena of judgments, relating to a similar situation as the present matter, where the Courts have held that if promotion is denied to an employee because of the mistake of the administration and due to no fault of the applicant/employee, then the authorities are bound to pay the arrears of salary etc. upon giving him the benefit of retrospective promotion after realizing that mistake. This principle would be extended even to those cases where due to sheer negligence, carelessness or on account of malafides, an employer denies the benefit of promotion to the employee at the time when it becomes due and grants it afterwards though retrospectively. (Ref. State of Kerala and Ors. v. E.K. Bhaskaran Pillai JT 2007 (6) SC 83; Mohd. Ahmed v. Nizam Sugar Factory and Ors. 2004 (11) SCC 210; Nalini Kant Sinha v. State of Bihar and Ors. 1993 Supp (4) SCC 748; Shri Kalyan Singh v. Union of India and Ors. 2001 (1) AISLJ (DHC) 216; and Indraj Singh v. State of Haryana (2013) 14 SCC 491.

W.P.(C) 7423/2013 Page 14

23. The respondents have spent a majority of the 12 years waiting on results and the procedure of being appointed to Grade II (DASS), and have been endlessly litigating the issue. Instead of pursuing their employment and working for a livelihood in earnest, the respondents who were at the threshold of starting a new life are stuck in the middle still litigating for a promotion, when they have merely followed the instruction of the petitioners. The GNCTD cannot disregard the suffering endured by the respondents. A perusal of matters surrounding disputes against the petitioners have unearthed a similar matter decided by this court in The Chief Secretary & Ors. v.Kuldeep Singh &Anr.[W.P. (C) No. 8910 of 2009 decided on 24.11.2011]. The stark delays in the processing of the application of the respondent by the same petitioners in the present writ has been evidently highlighted therein. This court held;

"8. In this background, admittedly, the delay in offering the appointment to the respondent no.1 rests squarely on the petitioner's organization and the respondent no.1 herein cannot be faulted for the same. In fact, the appointment letter would not have been issued but for the fact that the respondent no.1 approached the Principal Bench of the Central Administrative Tribunal by way of a petition under Section 19 of the Administrative Tribunal Act, 1985 resulting in the pronouncement dated 2nd April, 2009.

15. Given the facts and circumstances noticed above, interests of justice merit that the respondent in any case would be entitled to the consequential financial benefits.

17. The respondent no.1 has been given due seniority. It is accordingly directed that the respondent no.1 would be

W.P.(C) 7423/2013 Page 15 entitled to increment from the same date w.e.f. 1st April, 2009.

In case the respondent no.1 is entitled to any other financial benefits as a result of this increment, the petitioner shall compute the same and effectuate the same as well."

[emphasis added]

24. Whilst the law dictates that salary is to be paid for work done, a parallel cannot be drawn from the principle of "no work, no pay"to apply to the circumstances of the present dispute. The Tribunal appreciated that the applicants should not suffer at the cost of bureaucratic delays of the GNCTD and its litigative proclivities.The respondents herein were appointed many years after their other batch mates had been appointed. The maxim commodum ex injuriasuanemohaberedebeti.e. no person ought to take advantage from his own wrong applies squarely to the petitioners here. The Supreme Court in Kusheshwar Prasad Singh v. State of Bihar & Ors. (2007) 11 SCC 447 held, "13. it is settled principle of law that a man cannot be permitted to take undue and unfair advantage of his own wrong to gain favourable interpretation of law. It is sound principle that he who prevents a thing from being done shall not avail himself of the non-performance he has occasioned. To put it differently, 'a wrong doer ought not to be permitted to make a profit out of his own wrong'."

25. The maxim has been interpreted by the Apex Court in Mrutunjay Pani & Anr. v. Narmada Bala Sasmal & Anr. [1962] 1 SCR 290 wherein it was held that where an obligation is cast on a party and he commits a breach of such obligation, he cannot be permitted to take advantage of such situation. Further in Union of

W.P.(C) 7423/2013 Page 16 India & Ors. v. Major General Madan Lal Yadav (Retd.) [1996] 3 SCR 785 it was observed, "In Broom's Legal Maxims (10th Edn.) p. 191 wherein it was stated;

...it is a maxim of law, recognised and established, that no man shall take advantage of his own wrong; and this maxim, which is based on elementary principles, is fully recognised in Courts of law and of equity, and, indeed, admits of illustration from every branch of legal procedure."

26. The delay in appointment and the consequential denial of benefits is the direct corollary of the inaction of the petitioners; consequently, they cannot take advantage of their own delays in declaring results and issuing appointment letters to deny promotion to the respondents. The Supreme Court has observed in this regard in the matter of Baij Nath Sharma v. Hon'ble Rajasthan High Court at Jodhpur,1988 SCC (L&S) 1754, "But here the appellant has been deprived of his promotion without any fault of his. High Court said that it might be sad state of affairs that the name of the appellant was not considered for promotion till he retired. High Court may feel anguish but it gives no comfort to the appellant. At least for future such an unfortunate thing should not happen to any other officer similarly situated. This malaise which abysmally afflicts any service when there is recruitment from different sources when there is recruitment from different sources crops up in the one form or the other with great disadvantage of one or the other. But then service is not constituted merely for the benefit of the officers in the service but with a certain purpose in view and in the present case for dispensing justice to the public at large."

[emphasis added]

W.P.(C) 7423/2013 Page 17

27. The circumstances surrounding the present matter reflect a casual and indifferent attitude on part of the petitioners, which borders on being callous. The respondents have had to, in the interregnum, not only go through the ignominy of working under their juniors, but also, despite admittedly being senior to them, still continue to draw lesser pay. In the economic scenario prevailing in the country, where prices of even essential commodities have gone skyrocketing, not from year to year or month to month, but from day to day, the respondents have had to manage his affairs with a far lower pay packet than they might have got on the promotional post.

28. This court accordingly finds no infirmity in the order of the Tribunal and directs the petitioner to consider the respondents for promotion, from the date when their immediate juniors were promoted and additionally grant them all consequential benefits and arrears of pay from that date. These directions are to be complied with, within a period of eight weeks.

29. The writ petition is disposed of in the above terms; there shall be no order as to costs.

S. RAVINDRA BHAT (JUDGE)

VIPIN SANGHI (JUDGE) AUGUST 4, 2014 'ajk'

W.P.(C) 7423/2013 Page 18

 
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