Citation : 2021 Latest Caselaw 17792 Guj
Judgement Date : 26 November, 2021
C/SCA/8956/2020 JUDGMENT DATED: 26/11/2021
IN THE HIGH COURT OF GUJARAT AT AHMEDABAD
R/SPECIAL CIVIL APPLICATION NO. 8956 of 2020
FOR APPROVAL AND SIGNATURE:
HONOURABLE MR. JUSTICE NIKHIL S. KARIEL Sd/-
==========================================================
1 Whether Reporters of Local Papers may be allowed
to see the judgment ? YES
2 To be referred to the Reporter or not ?
NO
3 Whether their Lordships wish to see the fair copy
of the judgment ? NO
4 Whether this case involves a substantial question
of law as to the interpretation of the Constitution NO
of India or any order made thereunder ?
==========================================================
MINALBEN BANUBHA RANA
Versus
STATE OF GUJARAT
==========================================================
Appearance:
MS MITA S PANCHAL(530) for the Petitioner(s) No. 1
MR UTKARSH SHARMA, AGP for the Respondent(s) No. 1,2
==========================================================
CORAM:HONOURABLE MR. JUSTICE NIKHIL S. KARIEL
Date : 26/11/2021
ORAL JUDGMENT
1. Heard learned Advocate Ms.Mita Panchal for the petitioner and
learned AGP Mr.Utkarsh Sharma on behalf of the respondents.
2. Issue Rule returnable forthwith. Learned AGP waives service of
C/SCA/8956/2020 JUDGMENT DATED: 26/11/2021
notice of Rule on behalf of the respondents.
3. With the consent of the parties, the present petition is taken up for
final hearing.
4. By way of this petition, the petitioner has prayed for the following
reliefs:-
"9(A) Your Lordships may be pleased to admit and allow this application;
(B)Your Lordships may be pleased to issue writ of mandamus and/or any other appropriate writ, order or direction to hold and declare that the petitioner is entitled to the benefit of continuity of services along with all the consequential benefits for the calculation of five years in fixed pay scheme as she has secured her appointment in the first merit list as well as in the revised merit list and both the time, she was appointed on the post of Accountant by the respondents authority;
(C) That pending hearing and final disposal of this petition, the respondents may be pleased to give the benefit of continuity of service along with all the consequential benefits for the calculation of five years in the fixed pay scheme as petitioner had secured her appointment as Accountant in the first merit list as well as in revised list and was appointed on the same post of Accountant both the time by the respondent authority as given benefit to the petitioners of SCA No.16290 of 2016 as ordered by this Hon'ble Court, in the interest of justice."
5. The brief facts leading to filing of this petition are as under:-
5.1. The petitioner had applied for the post of Accountant on the
basis of an advertisement published by the Joint Selection
Committee of the Finance Department on 12.11.2011. The
C/SCA/8956/2020 JUDGMENT DATED: 26/11/2021
petitioner having cleared the selection process by the Joint
Selection Committee was placed on the select-list for the post
of Accountant (Class-III Grade-I). Such appointment was on
fixed pay for a period of five years as per the extant Policy of
the State Government and whereas the appointment order
was issued on 26.9.2012. It is stated that vide an order
passed by the respondent No.2 herein dated 11.1.2014, the
order of appointment had been cancelled. It appears that the
order of cancellation had been necessitated on account of
later developments. The selection process had been
challenged by some candidate, who had not cleared the
selection process and whereas this Court had initially vide an
order passed in Special Civil Application No.12500 of 2013
directed the respondent Authority to consider the
representation of the aggrieved persons. It appears that later
on few other persons had filed petitions and whereas this
Court had directed the respondents to complete the process of
revising the merit list more particularly in context of error in
answer keys. It further appears that the Joint Selection
Committee had sought for a report of experts and whereas
based upon the same, the Gujarat Technology University
(GTU) was requested to prepare a revised merit list as per the
correct answer keys furnished by experts. That as per the
C/SCA/8956/2020 JUDGMENT DATED: 26/11/2021
result prepared by the GTU a fresh merit list and waiting list
were prepared by the Committee. It appears that based upon
the merit list and waiting list prepared by the GTU, the Joint
Selection Committee vide an order dated 11.1.2014 had
cancelled the original merit list and instructions were given to
the respondent No.2, who vide order dated 11.4.2014 had
cancelled the appointments given to selected candidates,
including the present petitioner. It further appears that even in
the revised merit list, the petitioner was placed at Sr. No.15
and whereas the petitioner was reappointed on the post of
Accountant vide order dated 28.5.2014 and that the petitioner
had resumed duties on 2.6.2014. It appears that the order of
appointment of the petitioner was a fresh appointment order
and whereas there is no reference to the earlier appointment
order or the period of 1½ years worked by the petitioner on the
post in question. The petitioner states that some similarly
situated persons had challenged the decision of the
respondents in not giving benefits of continuity of service for
the purpose of considering the period of five years in the fixed
pay scale, more particularly the petitioner therein having
secured place in the first merit list as well as in the second
merit list and had been appointed on the same post of
Accountant and Sub-accountant by the respondent
C/SCA/8956/2020 JUDGMENT DATED: 26/11/2021
Authorities. It appears that the Coordinate Bench of this Court
vide an order dated 24.1.2017 in Special Civil Application
No.16290 of 2016 had inter alia held that the petitioners
therein would be entitled to the benefit of continuity of service
for the purpose of calculating five years from the date of their
original appointments. That the appointment was to relate
back to the date when the petitioners therein were originally
appointed, with continuity of service for the purpose of
seniority without any back-wages or incidental benefits. It is
stated that the respondent State had challenged the decision
before the Hon'ble Division Bench and vide an order dated
7.9.2017, Hon'ble Division Bench of this Court had been
pleased to confirm the decision of the learned Single Judge. It
appears that the State had challenged the said decisions
before the Hon'ble Apex Court and vide an order dated
30.7.2019 the Hon'ble Apex Court had been pleased to reject
the appeals. It appears that the petitioners therein had been
granted the benefit of continuity of service for the purpose of
counting the period of five years. Since similarly situated
persons had been granted the benefit of continuity of service,
the present petitioner has approached this Court praying for
grant of the same benefit.
6. Learned Advocate Ms.Mita Panchal on behalf of the petitioner
C/SCA/8956/2020 JUDGMENT DATED: 26/11/2021
would submit that since similarly situated candidates had been
granted continuity of service by this Court, which decision had
been confirmed up to the Hon'ble Apex Court, there was no
reason whatsoever for the respondents to deny the same benefit
to the present petitioner. Learned Advocate Ms.Panchal would
further submit that the petitioner was higher in merit than one
Mr.Sonara Dineshbhai Mohanbhai in the revised merit list, but on
account of the fact that the said person was a petitioner in SCA
No.16290 of 2016, therefore, the benefit of continuity had been
given to the said person and not given to the present petitioner.
Learned Advocate Ms.Panchal would also rely upon a Circular by
the GAD Department dated 22.8.2014, whereby it was held that
as per the State Litigation Policy published vide Notification dated
29.12.2011 and as per the ratio of decisions of various Courts of
giving benefits of a judgement to identically situated persons, who
were not party to a litigation, the State has framed a policy
whereby in case of decisions of the Courts having been accepted
and no review applications are pending, or where the decisions
attained finality in appeals, it was decided that a report by the
Department concerned about the cases where persons are
similarly situated to the persons who have been granted benefit
by an order of a Court should be submitted to the Competent
Authority of the Department and if they are similarly situated, then
C/SCA/8956/2020 JUDGMENT DATED: 26/11/2021
the case should be put up before the General Administrative
Department and the Finance Department, which would in turn
place the same before the Chief Secretary for approval. Learned
Advocate would submit that since the cases of the present
petitioner and of the petitioners in SCA No.16290 of 2016 were
identical, and therefore, as per the policy of the State
Government it was incumbent upon the Department to have
proceeded in accordance with the policy of the State Government
and given the benefit as granted to the petitioners of SCA
No.16290 of 2016. Learned Advocate would further submit that
as such the entire issue had arisen on account of a mistake
committed by the Authorities themselves. It was not a case
where there was any allegation or malpractice, etc. The issue
was with regard to calculation of marks and whereas in case of
the present petitioner in both the original merit list as well as in
the revised merit list, the petitioner had found her place in the
merit category, and therefore, the petitioner could not have been
denied the benefit of continuity of service.
7. On the other hand, learned AGP Mr.Sharma would submit that
while the case of the petitioner may or may not be identical to the
case of the petitioners in SCA No.16290 of 2016, yet the fact
remains that at the relevant point of time, the petitioner had not
questioned the decision of the State Government of not granting
C/SCA/8956/2020 JUDGMENT DATED: 26/11/2021
continuity of service to the petitioner. Learned AGP would submit
that it is only after this Court had passed the order in SCA
No.16290 of 2016, which came to be confirmed up to the Hon'ble
Apex Court, the petitioner had challenged the decision of the
State Government of not granting continuity of service. Learned
AGP, relying upon the decision of the Hon'ble Apex Court in case
of State Of U.P. & Ors. Vs. Arvind Kumar Srivastava & Ors.,
reported in (2015) 1 SCC 347, would submit that in case of
those persons, who did not challenge wrongful action and
acquiesced to the same and woke up after a long delay only
because their counterparts, who had approached this Court
earlier in time, succeeded in their efforts, then such employees
could not claim the benefit of the judgement in case of similarly
situated persons to be extended to them. Learned AGP would,
therefore, submit that the petition being barred by delay and
laches, this Court may not entertain the present petition.
8. Heard the learned Advocates for the respective parties, who have
not submitted anything further. At the outset, it requires to be
noted that the petitioners of SCA No.16290 of 2016 and the
present petitioner are identically situated. Paragraphs 6, 7, and 8
of the decision of the Coordinate Bench of this Court dated
24.1.2017 in SCA No.16290 of 2016 confirms the said facts and
for the purpose of better appreciation, the said paragraphs are
C/SCA/8956/2020 JUDGMENT DATED: 26/11/2021
reproduced herein below:-
"6. Present petitioners are aggrieved by the fact that their names appeared in the first list and thereafter, they continued to serve for nearly 1½ years from the date of receipt of the appointment order. However, due to the decisions in the case of others, who had not cleared the examination or those of them who were wrongly appointed due to the wrong answer keys, the reappointment was given to the petitioners.
7. The petitioners had approached this Court by preferring Special Civil Application No. 4067 of 2016 whereby they had requested for benefit of continuity of service by calculation of five years in fixed payscale on the ground that they had served the place in the first merit list as well as in the revised merit list and they were appointed on the very post of Sub-Accountant by the respondent authorities. This Court directed the authority to consider the case of the petitioners on the basis of the decision of Rajesh Kumar and others (supra) as follows:
"4. Having regard to the relief prayed for keeping in mind the decision of the Supreme Court in case of Rajesh Kumar and Others v. State of Bihar and others, I quote the observation made by this Supreme Court in Paragraph Nos. 18 and 19(3):
18. There is considerable merit in the submission of Mr.Rao. It goes without saying that the appellants were innocent parties who have not, in any manner, contributed to the preparation of the erroneous key or the distorted result. There is no mention of any fraud or malpractice against the appellants who have served the State for nearly seven years now. In the circumstances, while inter se merit position may be relevant for the appellants, the ouster of the latter need not be an inevitable and inexorable consequence of such a reevaluation. The reevaluation process may additionally benefit those who have lost the hope of an appointment on the basis of a wrong key applied for evaluating the answer scripts. Such of those candidates as may be ultimately found to be entitled to issue of appointment letters on the basis of their merit shall benefit by such reevaluation and shall pick up their appointments on that basis according to their inter se position on the merit list.
19(3) In case writ petitioners respondent nos.6 to
C/SCA/8956/2020 JUDGMENT DATED: 26/11/2021
18 also figure in the merit list after reevaluation of the answer scripts, their appointments shall relate back to the date when the appellants were first appointed with continuity of service to them for purpose of seniority but without any back wages or other incidental benefits."
5. Let appropriate decision be taken within a period of six weeks from the date of receipt of this order. The decision shall be in writing with reasons and with consideration of the decision of the Supreme Court and the same shall be communicated to the petitioner. With the above, this writ application is disposed of. Direct service is permitted."
8. Pursuant to the directions of this Court, the respondent authority denied the grant of seniority to the present petitioners mainly harping on the fact that pursuant to the Court's directions revised list had been prepared and the appointment given was fresh appointment, and therefore, the petitioners could not have requested for continuity of their services which they did for 1½ years."
9. In the above referred judgement, the Coordinate Bench has held
at paragraphs No.23 to 27 as thus:-
"23. Applying the said ratio to the case of the present petitioners whose names figured in both the lists and who have continued to serve except for the period of 1 month and 25 days, in the opinion of this Court, for the purpose of seniority, their date of appointment must go back to the original date of appointment.
24. Petitioners enjoyed the privilege of being meritorious to figure in the first merit list and also in the subsequently drawn merit list. Therefore, to equate their case with those who either were left out earlier or those whose names erroneously appeared due to wrong answer keys would not be a just approach. Action of the State respondent, therefore, warrants indulgence.
25. Learned advocate Mr.Thakkar at this stage has requested for concession that the period when these petitioners were unable to serve for 1 month and 25 days for no fault of theirs, be treated as an extraordinary leave. The period during which the petitioners served was nearly 1½ years when
C/SCA/8956/2020 JUDGMENT DATED: 26/11/2021
service came to be ended due to litigation by those who did not succeed and once again reappointment pursuant to the revised merit list has been done and therefore, since the act of the Court should prejudice none and as the petitioners had no role to play in dropping the first merit list and also in redrawing the same nor were they at fault anywhere, such a request for concession that the said period of one month and twenty five days be treated as extraordinary leave, as the petitioners are not desirous to enter into any other dispute with regard to that period, appears to be a reasonable request.
26. Let the authority treat the same accordingly.
27. Petition in wake of the aforesaid discussion stand allowed. Order of the respondent authority dated 3.8.2016 is quashed. The petitioners are held entitled to benefit of continuity of service for the calculation of five years from the date of their original appointment. Their appointment shall relate back to the date when they were first appointed with continuity of service to them for the purpose of seniority without any back wages or other incidental benefits."
10. The said decision of the learned Single Bench of this Court
(Coram: Ms.Sonia Gokani, J.) had been confirmed by the Hon'ble
Division Bench (Coram: Mr.R. Subhash Reddy, C.J. and Mr.Vipul
Pancholi, J.). That the decision of the learned Single Bench as
well as of the Division Bench had not been interfered with by the
Hon'ble Apex Court.
11. Thus, the only issue which requires consideration of this
Court is whether the petitioner ought to be granted the same
benefit as was granted to the petitioners of SCA No.16290 of
2016. The position of law in this regard has been succinctly
C/SCA/8956/2020 JUDGMENT DATED: 26/11/2021
explained by the Hon'ble Apex Court in case of State Of U.P. &
Ors. Vs. Arvind Kumar Srivastava & Ors. (Supra) which was
incidentally relied upon by the respondent. Paragraphs 22, 22.1,
22.2 and 22.3 of the decision are reproduced herein below for
better appreciation:-
"22. The legal principles which emerge from the reading of the aforesaid judgments, cited both by the appellants as well as the respondents, can be summed up as under:
22.1 Normal rule is that when a particular set of employees is given relief by the Court, all other identically situated persons need to be treated alike by extending that benefit. Not doing so would amount to discrimination and would be violative of Article 14 of the Constitution of India. This principle needs to be applied in service matters more emphatically as the service jurisprudence evolved by this Court from time to time postulates that all similarly situated persons should be treated similarly. Therefore, the normal rule would be that merely because other similarly situated persons did not approach the Court earlier, they are not to be treated differently.
22.2 However, this principle is subject to well recognized exceptions in the form of laches and delays as well as acquiescence. Those persons who did not challenge the wrongful action in their cases and acquiesced into the same and woke up after long delay only because of the reason that their counterparts who had approached the Court earlier in time succeeded in their efforts, then such employees cannot claim that the benefit of the judgment rendered in the case of similarly situated persons be extended to them. They would be treated as fence-sitters and laches and delays, and/or the acquiescence, would be a valid ground to dismiss their claim.
22.3 However, this exception may not apply in those cases where the judgment pronounced by the Court was judgment in rem with intention to give benefit to all similarly situated persons, whether they approached the Court or not. With such a pronouncement the obligation is cast upon the authorities to itself extend the benefit thereof to all similarly situated person. Such a situation can occur when the subject matter of the decision touches upon the policy matters, like scheme of regularization and the like (see K.C. Sharma & Ors. v. Union of India (supra).
C/SCA/8956/2020 JUDGMENT DATED: 26/11/2021
On the other hand, if the judgment of the Court was in personam holding that benefit of the said judgment shall accrue to the parties before the Court and such an intention is stated expressly in the judgment or it can be impliedly found out from the tenor and language of the judgment, those who want to get the benefit of the said judgment extended to them shall have to satisfy that their petition does not suffer from either laches and delays or acquiescence."
12. Thus, appreciating the findings set out by the Hon'ble Apex
Court relying upon the earlier decision of the Hon'ble Apex Court,
it could be appreciated that the normal rule in this regard being
that in case of relief given by a Court to an employee or group of
employees, then in normal circumstances all other identically
situated persons should be treated alike by extending the same
benefit. That merely because other similarly situated persons
have not approached the Court, they are not to be treated
differently. The normal rule would be subject to the exception in
the form of laches, delay and acquiescence, more particularly
when the person claiming similar benefits had waken up after a
long delay and because his counterparts, who had approached
the Court earlier in time, succeeded in their efforts. Again, the
Hon'ble Apex Court has stated that even the exception as above
would be subject to another exception in case the judgement
pronounced by the Court was in rem with the intent to give
benefits to all similarly situated persons.
13. Having regard to the proposition of law laid down by the
C/SCA/8956/2020 JUDGMENT DATED: 26/11/2021
Hon'ble Apex Court, this Court finds that the petitioner ought not
to be denied the benefit as available to the petitioners of SCA
No.16290 of 2016 only on the ground of laches. The reason for
reaching such conclusion are three-fold; one being the cause
which led to the dispute in the first place i.e. the revised merit list
could not be attributable to the petitioner or for that matter any
other candidate. From perusal of the decision of this Court in
SCA No.16290 of 2016, it clearly appears that the revision in
merit list was necessitated on account of the mistake committed
by the respondent Authorities and not on account of any fault on
the part of the present petitioner or any other similarly situated
candidates. Under such circumstances, the petitioner ought not
to be prejudiced on account of no fault on hers. The second
reason is that the petitioner being a meritorious candidate
inasmuch as even the revision in the merit list did not affect her
position in the merit list inasmuch as in both the merit lists the
petitioner being selected upon merit; and the third reason being
that the Circular of the State Government through the GAD dated
22.8.2014, which inter alia requires the Department to prepare
monthly statements with regard to decisions of the Courts being
applicable to other similarly situated employees, who had not
approached the Court and the issue is required to be forwarded
to the Chief Secretary through the concerned head of the
C/SCA/8956/2020 JUDGMENT DATED: 26/11/2021
Department and whereas the Chief Secretary to give appropriate
recommendation. It appears that though a specific contention
has been raised with regard to the Circular dated 22.8.2014,
more particularly at paragraph 3 of the petition, yet in the affidavit-
in-reply there is no explanation coming forth as to whether such
process had been carried out or not. Perusal of the Circular
clearly reveals that the onus of taking a decision as to whether
similarly situated persons are entitled to the benefit of a
judgement in spite of their having not approached the Court was
on the respondent Authorities. As per the terms of the Circular
dated 22.8.2014 it was the responsibility of the Nodal Officer or
the Administrative Officer of the Department to place the issue of
similarly situated persons before the head of the Department
every month, who in turn is required to take approval from the
Chief Secretary through GAD and the Finance Department. The
respondent authorities having not adhered to their own policy of
giving benefit to similarly situated persons, beneficiaries of a
litigation, the said aspect would also be a relevant factor in
granting prayers as prayed for by the petitioner.
14. As such, in case of Arvind Kumar (supra) before the Apex
Court the petitioners were challenging cancellation of their
appointments after a period of 9 years and whereas as on the
date of the judgement as noted by the Hon'ble Apex Court any
C/SCA/8956/2020 JUDGMENT DATED: 26/11/2021
direction to give appointment to the respondents therein would be
after a period of 27 years when most of the respondents would be
almost 50 years of age. In the instant case, the petitioner had
joined service vide appointment order dated 26.9.2012 and
whereas vide an order dated 11.4.2014 appointment came to be
cancelled and whereas the petitioner was reappointed on
28.5.2014. The request of the petitioner for continuity of service
from the date of actual appointment appears to be reasonable
and just, more particularly since as noted herein above, the
termination could not be said to be on account of any fault of the
petitioner or for that matter, fault of any candidate.
15. In this view of the matter, in the considered opinion of this
Court, the present petition deserves consideration. At this stage,
it would be relevant to refer to concession given by the learned
Advocate Ms.Mita Panchal, relying upon the concession given by
the learned Advocate for the petitioners in SCA No.16290 of 2016
that the period during which the petitioner was unable to serve for
no fault of hers be treated as an extraordinary leave.
16. Having regard to the same, the period from the date of
cancellation of appointment till the date of actual joining of the
petitioner is directed to be treated as extraordinary leave. The
petitioner is directed to be conferred with the benefit of continuity
C/SCA/8956/2020 JUDGMENT DATED: 26/11/2021
of service for calculation of five years from the date of her original
appointment i.e. w.e.f. 26.9.2012. It is clarified that the continuity
of service as available to the petitioners in SCA No.16290 of 2016
would be for the purpose of seniority only without any back-
wages or any other incidental benefits.
17. The petition stands disposed of accordingly. Rule is made
absolute to the aforesaid extent.
Sd/-
(NIKHIL S. KARIEL,J) V.V.P. PODUVAL
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!