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

Municipal Corporation Of Delhi vs Roop Chand
2025 Latest Caselaw 468 Del

Citation : 2025 Latest Caselaw 468 Del
Judgement Date : 16 May, 2025

Delhi High Court

Municipal Corporation Of Delhi vs Roop Chand on 16 May, 2025

Author: Navin Chawla
Bench: Navin Chawla
                  $~27
                  *    IN THE HIGH COURT OF DELHI AT NEW DELHI
                                           Date of decision: 16.05.2025
                  +    W.P.(C) 6567/2025
                       MUNICIPAL CORPORATION OF DELHI           .....Petitioner
                                             Through:      Dr. Divya Swamy, Standing
                                                           Counsel, MCD.
                                             versus
                         ROOP CHAND                                            .....Respondent
                                             Through:      None.
                         CORAM:
                         HON'BLE MR. JUSTICE NAVIN CHAWLA
                         HON'BLE MS. JUSTICE RENU BHATNAGAR

                  NAVIN CHAWLA, J. (Oral)

CM APPL. 29777/2025 (Exemption)

1. Allowed, subject to all just exceptions.

CM APPL. 29778/2025 (Exemption)

2. Allowed, subject to all just exceptions.

W.P.(C) 6567/2025 & CM APPL. 29776/2025 (stay)

3. This petition has been filed by the petitioner, challenging the Order dated 23.09.2024 passed by the learned Central Administrative Tribunal, Principal Bench, New Delhi (hereinafter referred to as, 'Tribunal') in O.A. No. 1848/2023, titled Roop Chand v. The Commissioner, Municipal Corporation of Delhi and Ors., whereby the learned Tribunal allowed the said O.A. filed by the respondent herein, with the following direction:-

"17. Accordingly with the balance of convenience clearly in favour of the applicant and the instant OA having merit, the OA is allowed. We hold that the applicant has

been wrongly assigned empanelment year 2018 for promotion to the post of Executive Engineer (Electrical) whereas he is entitled to early vacancy years i.e., 2012-13/2013-14. We, therefore, direct the respondents to hold a review DPC and assign appropriate vacancy year for purposes of regular promotion to the post of Executive Engineer (Electrical) and modify the order dated 11.04.2023. There shall however be no order as to costs."

4. To give a brief background of the facts on which the present petition arises, the respondent was initially appointed as Junior Engineer (Electrical) in the Petitioner Corporation on 29.12.2000. He was promoted from ad-hoc to regular basis as Assistant Engineer (Electrical) vide Office Order dated 15.10.2007. A seniority list of Assistant Engineers in the Pay Band of Rs. 9,300/--34,800/- with Grade Pay of Rs.4,600/- was prepared, wherein the respondent was granted seniority at Serial No. 38. The respondent obtained a degree in Electrical Engineering from the Jamia Millia Islamia University on 22.05.2012. He was later promoted to the post of Executive Engineer (Electrical) on an ad-hoc basis on 20.09.2013. He filed the above O.A. claiming that he had been wrongly assigned the empanelment year 2018 for promotion to the post of Executive Engineer (Electrical), whereas he was entitled to be considered for the vacancy years 2012- 2013 and 2013-2014.

5. As noted herein above, the learned Tribunal allowed the O.A. by holding that the respondent was entitled to be assigned the vacancy year of 2012-2013 and 2013-2014, and directed the petitioner herein to hold a review Departmental Promotion Committee (hereinafter

referred to as 'DPC'), assigning him the appropriate vacancy year for the purposes of regular promotion to the post of Executive Engineer (Electrical).

6. The learned counsel for the petitioner submits that the learned Tribunal, in allowing the above O.A., has wrongly interpreted paragraph 11 of the Recruitment Rules (RRs) for the post of Executive Engineer (Electrical), framed vide Notification No. F.2(277)/73-LSG dated 24.08.1974 by the Delhi Administration, Delhi (Local Self Govt. Department), which reads as under:-

"11. In case of recruitment by : Promotion. :-

Promotion /deputation/transfer Assistant Engineer (Electrical) grades from which promotion/ with 5 years service in the grade deputation/transfer to be made. in the case of those possessing degree in Electrical Engineering and 10 year service in the grade in the case of those possessing a diploma in Electrical Engineering.

7. The learned counsel for the petitioner submits that for promotion to the post of Executive Engineer (Electrical), the five-year service in the grade of Assistant Engineer (Electrical) has to be counted only after the candidate obtains the degree, and that a degree obtained subsequent to the appointment to the post of Assistant Engineer does not have the retrospective effect of validating the service rendered earlier by such candidates as Assistant Engineer (Electrical) for being counted for purposes of determining the eligibility of such candidate for promotion to the post of the Executive Engineer. She submits that the learned Tribunal has erred in placing

reliance on the Judgment of the Supreme Court in T. Valsan (dead) through legal representatives & Ors. v. K. Kangaraj & Ors., (2023) 7 SCC 614, wherein the Recruitment Rules were different from the case in hand.

8. We have considered the submissions made by the learned counsel for the petitioner, however, find no merit in the same.

9. The relevant clause of the Recruitment Rules has been reproduced by us hereinabove. It clearly and in unambiguous terms states that, in the case of those possessing a degree in Electrical Engineering, the requirement for promotion to the post of Executive Engineer (Electrical) is a five-year service period in the grade of Assistant Engineer (Electrical). The Rules do not stipulate that the requisite experience must be acquired only after the degree has been obtained.

10. In the present case, the respondent met both the criteria in the vacancy year of 2012-2013, inasmuch as he had been working as an Assistant Engineer, being promoted to the said post vide Order dated 15.10.2007, and had obtained the degree in the Electrical Engineering from the Jamia Millia Islamia University on 22.05.2012.

11. Accordingly, we find no infirmity in the order passed by the learned Tribunal.

12. We may herein note that the learned counsel for the petitioner has further stated that there are other requirements, such as obtaining vigilance clearance, etc., which would also have to be considered at the time of the review DPC.

13. We may observe that the learned Tribunal has merely directed for a review DPC to be constituted, treating the respondent as eligible for consideration in the vacancy years 2012-2013/2013-2014. The review DPC will necessarily follow all the applicable instructions and procedures relevant for such consideration. There is no direction from the learned Tribunal to waive or relax any such requirements in the respondent's case.

14. With the aforesaid observation, the petition is disposed of.

NAVIN CHAWLA, J

RENU BHATNAGAR, J May 16, 2025/ab/Kz

Click here to check corrigendum, if any

 
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