Citation : 2023 Latest Caselaw 956 Raj
Judgement Date : 24 January, 2023
HIGH COURT OF JUDICATURE FOR RAJASTHAN AT JODHPUR S.B. Civil Writ Petition No. 3994/2019
Rajesh Vyas S/o Shri Murli Dhar Vyas, Aged About 55 Years, Bheem Ji Ka Mohalla, Neem Ki Gali, Jodhpur, Rajasthan.
----Petitioner Versus
1. Districts And Sessions Court, Jodhpur, Through The District And Sessions Judge, Jodhpur.
2. Sunil Mehta, Senior Reader, Special Judge Cbi Cases, Jodhpur.
----Respondents Connected With S.B. Civil Writ Petition No. 5239/2018 Kheem Raj Khatri S/o Shri Jawanmal Khatri, Bye Caste Khatri, R/ o Near Iskon Plaza, Sirohi Rajasthan.
----Petitioner Versus
1. District Cum Session Judge, Sirohi, Rajasthan.
2. High Court Of Rajasthan, Jodhpur, Through Its Registrar General
3. Jeeva Ram Meghwal S/o Not Known, C/o Senior Munshrim Court, Sirohi Rajasthan.
4. Kailash Rawal S/o Not Known, C/o O.s. District Judge Court, Sirohi Rajasthan.
----Respondents S.B. Civil Writ Petition No. 14930/2018 Kailash Chandra S/o Rewad Lal, Aged About 52 Years, By Caste Balali, Resident Of Saini Mohalla, Luniyapura, Abu- Road, Sirohi.
----Petitioner Versus
1. District And Session Judge, Sirohi, Rajasthan.
2. High Court Of Rajasthan, Jodhpur, Through Its Registrar General.
3. Jeeva Ram Meghwal S/o Veesa Ram Meghwal,, By Caste Meghwal, In Care Of Senior Munshrim Court, Sirohi (Rajasthan).
----Respondents S.B. Civil Writ Petition No. 15348/2018
1. Sanjay Modi S/o Late Shri Sukhdeo Modi, Aged About 47 Years, At Present Posted As Sheristedar Gr. I In The Court Of Special Judge, Women Atrocities, Sri Ganganagar.
2. Bhupendra Kaushik S/o Shri Brij Lal Kaushik,, Aged About 58 Years, At Present Posted As Senior Reader In The Court Of Additional District And Sessions Judge No. 2, Sri
(2 of 18) [CW-3994/2019]
Ganganagar.
----Petitioners Versus
1. State Of Rajasthan, Through The Principal Secretary, Department Of Law And Legal Affairs, Government Of Rajasthan, Secretariat, Jaipur.
2. The District And Sessions Judge, Sri Ganganagar.
3. Registrar General, Rajasthan High Court, Jodhpur.
----Respondents S.B. Civil Writ Petition No. 3966/2019 Vijay Nagori S/o Late Shri Omprakash, Aged About 38 Years, R/o Gali No. 11, Kalal Colony, Nagori Gate, Jodhpur.
----Petitioner Versus
1. District And Sessions Judge, Jodhpur Metro City, Jodhpur.
2. Shri Dhanraj S/o Shri Premchand Solanki,, Sr. Munsrim, District And Sessions Court, Jodhpur Metro City, Jodhpur.
----Respondents S.B. Civil Writ Petition No. 4450/2019 Rakesh Sharma S/o Shri Manmohan Lal Sharma, Aged About 58 Years, By Caste Brahmin, R/o Mata Ki Ka Pol, Opposite Navchokiya Hospital Jodhpur.
----Petitioner Versus District And Sessions Judge, Jodhpur Metro, Jodhpur Metro City, Jodhpur.
----Respondent S.B. Civil Writ Petition No. 4599/2019 Bhanwar Singh Chouhan S/o Shri Amar Singh, Aged About 49 Years, R/o Sunthla, Chopasani Road, Jodhpur, Rajasthan.
----Petitioner Versus District And Sessions Court, Jodhpur, Through The District And Sessions Judge, Jodhpur.
----Respondent S.B. Civil Writ Petition No. 5038/2019 Sunil Mehta S/o Shri Jaswant Raj Mehta, Aged About 56 Years, By Caste Mehta, Resident Of 12/4, Chopasni Housing Board, Jodhpur.
----Petitioner Versus The District And Sessions Judge, Jodhpur, Metropolitan, Jodhpur.
----Respondent S.B. Civil Writ Petition No. 6493/2019
(3 of 18) [CW-3994/2019]
Rajesh Kumar Tak S/o Shri Ratan Lal Tak, Aged About 59 Years, 54-B, Keshav Nagar, Gali No. 3, Near Seva Bharti Dham, Pal Road, Jodhpur, Rajasthan.
----Petitioner Versus
1. Districts And Sessions Judge, Jodhpur, District.
2. Sunil Mohnot, Aged About 57 Years, Through C/o Districts And Session Judge, Jodhpur District.
3. Mohan Lekhwani, Aged About 59 Years, Through C/o Districts And Session Judge, Jodhpur District.
----Respondents S.B. Civil Writ Petition No. 6725/2019
1. Kailash Puri S/o Sh. Buddha Puri, Aged About 56 Years, Resident Of Gandhi Colony, Merta City, District Nagaur.
2. Gulab Chand Sharma S/o Sh. Ram Niwas Sharma, Aged About 52 Years, Resident Of Uuchera, Tehsil Mundwa, District Nagaur.
3. Mool Chand Bhargaw S/o Sh. Madan Lal Bhargaw,, Aged About 48 Years, Resident Of Opposite Raghunath Mandir, Merta, District Nagaur.
4. Narendra Kumar Rakhecha S/o Sh. Ram Niwas,, Aged About 45 Years, Resident Of Vyas Colony, Nagaur.
----Petitioners Versus
1. State Of Rajasthan, Through The Principal Secretary, Department Of Law And Legal Affairs, Government Of Rajasthan, Secretariat, Jaipur.
2. The District And Sessions Judge, Merta, District Nagaur (Raj.).
3. Registrar General, Rajasthan High Court, Jodhpur.
----Respondents S.B. Civil Writ Petition No. 7493/2019 Ghanshyam Lal Ameta S/o Shri Manohar Lal Ameta, Aged About 72 Years, R/o 5/263, Bhindar Ki Haveli, Outside Chandpole, Udaipur, Rajasthan.
----Petitioner Versus District And Sessions Judge Udaipur, District Udaipur, Rajasthan.
----Respondent S.B. Civil Writ Petition No. 15331/2019 Shivnath Singh S/o Bhan Singh, Aged About 58 Years, 174, Eidgah Road, Abu-Road, District Sirohi (Raj).
----Petitioner Versus
1. State Of Rajasthan, Through The Principal Secretary,
(4 of 18) [CW-3994/2019]
Department Of Law And Legal Affairs, Government Of Rajasthan, Secretariat, Jaipur.
2. The District And Sessions Judge, Sirohi, District Sirohi (Raj.)
3. Registrar General, Rajasthan High Court, Jodhpur.
4. Visa Ram Kumawat S/o Dana Ji, At Present Posted At District Court, Sirohi.
----Respondents S.B. Civil Writ Petition No. 18837/2019
1. Umakant Upadhyay S/o Late Sh. Laxmi Lal Ji Upadhyay, Aged About 57 Years, Resident Of Near Government Upper Primary School, Upadhyay Mohalla, Pur Tehsil And District Bhilwara.
2. Rajendra Prasad Joshi S/o Sh. Bhagwati Prasad Joshi, Aged About 59 Years, Resident Of Gaushala Road, Gulabpura, District Bhilwara.
3. Mohammad Nasim Chipa S/o Late Sh. Nasir Mohammad Ji Chipa, Aged About 59 Years, Resident Of Kheradi Mohalla, Baneda, District Bhilwara.
4. Prakash Asnani S/o Sh. Kishan Chand @ Bhura Lal Asnani, Aged About 48 Years, Resident Of Plot No. 8 Pech Area, Bhilwara.
5. Udai Lal Vaishnav S/o Late Sh. Sitaram Das Ji Vaishnav, Aged About 57 Years, Resident Of Plot No. 2, Gayatri Nagar, Bhilwara.
6. Kailash Chandra Sharma S/o Sh. Late Sh. Samrath Lal Ji Sharma, Aged About 55 Years, Resident Of 124, Shivkripa, Gali No. 1, Adarsh Nagar, Kota Road, Bhilwara.
7. Sunil Kumar Sharma S/o Sh. Rajendra Prasad Sharma, Aged About 52 Years, Resident Of 59 B, Subhash Nagar, Bhilwara.
8. Amit Kumar Tailor S/o Sh. Bhanwar Lal Ji Tailor, Aged About 49 Years, Resident Of 63- Vistar Paschim, Subhash Nagar, Bhilwara.
9. Rajendra Prasad Kothari S/o Late Sh. Heera Lal Kothari, Aged About 56 Years, Resident Of 2-D-8, Chandra Shekhar Ajad Nagar, Bhilwara.
----Petitioners Versus
1. State Of Rajasthan, Through The Principal Secretary, Rajasthan Of Law And Legal Affairs, Government Of Rajasthan, Secretariat, Jaipur.
2. The District And Sessions Judge, Bhilwara, District Bhilwara (Raj.).
3. Registrar General, Rajasthan High Court, Jodhpur.
4. Nirmal Kumar Duggar S/o Shri Shanti Lal Duggar, At Present Posted As Executive Assistant Cum P.s. At The Court Of District And Session Judge, Bhilwara.
(5 of 18) [CW-3994/2019]
5. Balkishan Trivedi S/o Shri Banshi Lal Trivedi, At Present Posted As Stenographer Grade- I In The Court Of Adj (Woman Atrocities Cases), Bhilwara.
----Respondents
For Petitioner(s) : Mr. Ankur Mathur
Mr. Dheerendra Singh Sodha
Mr. M.S. Godara
Mr. Harish Kumar Purohit
Mr. Baljinder Singh Sandhu
Mr. Rakesh Arora with
Mr. Naresh Singh
Mr. Sushil Bishnoi
For Respondent(s) : Mr. Sandeep Shah, AAG
Mr. Chandra Shekhar Kotwani
Mr. Ashok Soni
Mr. Rajesh Shah
HON'BLE DR. JUSTICE PUSHPENDRA SINGH BHATI
Judgment
Reserved on 18/01/2023 Pronounced on 24/01/2023
1. The above-numbered S.B. Civil Writ Petitions
No.18837/2019, 15348/2018, 15331/2019 & 6725/2019
have been preferred claiming, in sum and substance, the following
reliefs:
(i) by an appropriate writ, order or direction, respondents may kindly be restrained from including the Stenographers Gr.I and E.A. cum P.A. in the zone of eligibility for the promotion to the post of Senior Munsarim in the DPC going to be convened in the year 2019-20 and subsequent years.
(ii) by an appropriate writ, order or direction, it may be declared that the stenographers Gr.I and E.A. cum P.A. are not eligible for promotion to the post of Senior Munsarim under Rajasthan Subordinate Courts Ministerial Establishment Rules, 1986, and any such promotion made by the respondents no.2 may kindly be declared illegal and be quashed and set aside.
(iii) Quashment and setting aside of the promotion order to the extent of certain persons, owing to their ineligibility or
(6 of 18) [CW-3994/2019]
otherwise for promotion to the post of Senior Munsarim, as per the Rules in vogue.
(iv) That the respondents may kindly be further directed to consider the petitioners in the zone of consideration for promotion to the post of Senior Munsarim, and to promote them if they are otherwise eligible.
(v) by an appropriate writ, order or direction, respondents may kindly be directed to include the Stenographer Gr.II and Stenographer Gr.III in the zone of consideration for promotion to the post of Senior Munsarim, only upon fulfilling the condition laid down under Rule 27 of the Rules of 1986.
(vi) that further it is prayed that record of DPC for the concerned period may be called for and be judicially reviewed.
(vii) that further it is prayed that if any proceedings/action is taken by the respondent in violation of the Rules during the pendency of the writ petition, all such proceedings/action as well as the illegal promotions may also be declared illegal and be quashed and set aside.
1.1 The genesis of the controversy raised in the
aforementioned petitions is traceable to sub-rule (v) of Rule 14
Rajasthan Subordinate Courts Ministerial Establishment Rules,
1986 (hereinafter referred to as "Rules of 1986"); the said Rule
14(v) (post amendment) provides for promotion to the post of
Senior Munsarim.
1.2 As reproduced in the petitions, the said Rule 14(v) of
the Rules of 1986, pre-amendment and post amendment, reads as
under:
Pre-amendment:
"14. Promotion-
(v) Selection for promotion to the post of Munsarim shall be made on the basis of merit alone. No person shall be appointed substantively as Munsarim unless
(7 of 18) [CW-3994/2019]
he has been in service for at least ten years and during that period has held the post of Upper Division Clerk or a higher post including that of "Personal Assistant and Stenographers" for at least five years and has passed the Departmental Examinations of Munsarim according to the syllabus and instructions given in Schedule IV."
Post amendment:
"14. Promotion-
(v) Selection for promotion to the post of Senior Munsarim shall be made on the basis of merit alone. No person shall be appointed substantively as Senior Munsarim unless he has been in service for at least ten years and during that period has held the post of Clerk Gr.I or a higher post including that of Stenographer Grade II and Stenographer Gr. III at least five years and has passed the Departmental Examinations of Senior Munsarim according to the syllabus and instructions given in Schedule IV."
2. While in the other petitions, above-numbered, (i)
the petitioners are aggrieved by their reversion from the post of
Senior Munsarim to that of the post held by them prior to their
promotion as Senior Munsarim; (ii) some of the petitioners are
aggrieved by their non-consideration for promotion to the post of
Senior Munsarim from that of Reader Grade-I and other posts, (iii)
some petitioners seek their promotion from the post of
Stenographer Grade-I to the post of Personal Assistant cum
Executive Assistant; and (iv) some of the petitions assail the
promotion of some other employees (private respondents herein)
on the post of Senior Munsarim, while questioning the validity of
the same being unlawful and contrary to the Rules in vogue. The
petitioners in those petitions above-numbered also averred that
(8 of 18) [CW-3994/2019]
the said grievance of theirs was not redressed, even when they
were entitled for the same in all respects, and also that, the same
was denied even when the sufficient posts were lying vacant.
3. The foundational and skeletal facts, which
constitute the essence of the present dissension, are identical so
much so that the sequence of events, if drawn in brevity would
suffice to comprehend the issues to be addressed, and thus, in the
present adjudication, the factual matrix of the individual
petition(s) is not being portrayed in the present judgment, more
particularly, when the detailed arguments advanced on behalf of
all the parties in the instant petitions, do enable this Court in
arriving at a logical conclusion, that the sheet anchor of the claim
of the petitioners herein is the post of Senior Munsarim, either by
promotion, or continuity on the said post (subsequent to their
promotion). That apart, other ancillary prayers have also been
made in the present petitions.
4. As the averments made in the petitions would reveal,
there are two cadres involved in the present petitions, namely,
Stenographer Cadre and General Cadre (comprising Clerks,
Readers, Office Assistants and the other like posts), as reflected in
Rule 5 of the Rules of 1986, which speaks of the strength of staff.
Both the said cadres have different identified posts and channel of
promotion, but for the above-quoted amended Rule 14(v) of the
Rules of 1986 w.e.f. 19.07.2017.
5. Learned counsel for the petitioners, as regards inclusion
of the Stenographers Grade-I in the zone of consideration, for
promotion to the post of Senior Munsarim, submitted that prior to
amendment in the Rules of 1986, the Stenographer Grade-I
(9 of 18) [CW-3994/2019]
(Sr.P.A.) carried a higher pay scale, than that of the post of
Munsarim and further the post of Stenographer Grade-I was a
gazetted post, whereas the post of Munsarim was a non-gazetted
post, and thus, there was no channel of promotion to the post of
Munsarim, which, at the relevant time, was carrying lower pay
scale.
6. Learned counsel for the petitioners further submitted
that the post(s) of Munsarim was however, upgraded to the post
of Senior Munsarim in light of the Recommendations of the Shetty
Commissions, w.e.f.01.04.2003, and accordingly, vide notification
dated 19.07.2017 issued by the Department of Personnel,
Government of Rajasthan, all the posts of Munsarim were
adjusted/merged/renamed as Senior Munsarim, while making the
necessary amendment in the Rules of 1986; the related
notification in regard to such merger was also issued by the
Department of Finance, Government of Rajasthan on 02.09.2016;
after such merger, as reflected in the said notification dated
02.09.2016, the post of Senior Munsarim which was earlier
carrying the pay scale of Rs.6500-10500, was upgraded to the pay
scale of Rs.8000-13500 i.e. higher than the post of Stenographer
Grade-I.
6.1 Learned counsel also submitted that Rule 14(v) of the
Rules of 1986 (post amendment) clearly distinguishes Clerk
Grade-I or any higher post and Stenographers Grade-II & III; the
said Rule does not include Stenographer Grade-I, and hence,
when the legislature itself, in its wisdom did not include
Stenographer Grade-I for promotion to the post of Senior
Munsarim, then the impugned action of their inclusion herein
(10 of 18) [CW-3994/2019]
clearly amounts to misreading and misinterpretation, of the said
Rule, on the part of the respondents, more particularly, when
there is no such channel available therefor, even in the Rules in
vogue.
6.2 Learned counsel also submits that the Rules of 1986
have been framed under Article 309 of the Constitution of India,
with the consultation of the Hon'ble High Court of Judicature for
Rajasthan; the Rules are clear and have been followed since 1986;
and since, after amendment, they do not provide for promotion
from the post of Stenographer Grade-I to that of the post of
Senior Munsarim, the impugned action of the respondents is
unsustainable in the eye of law.
7. Learned counsel for the petitioners also submitted that
Rule 27 of the Rules of 1986 clearly provides for inter se seniority
between the Stenographers and the General Cadre, and in that
case, the members who have put in more years of service are
senior, and therefore, in view of a clear provision, the
Stenographer Grade-II and Grade-III can only be considered if
they fulfill the conditions as laid down in Rule 27 and not
otherwise; that if the members of the general cadre are senior to
them (Stenographer Cadre) and having more length of total
service as envisaged in the Rules, even the inclusion of
Stenographer Grade-II & Grade-III in the zone of consideration for
promotion to the post of Senior Munsarim is uncalled for. Thus, as
per learned counsel, such impugned action on the part of the
respondents, even to include the ineligible Stenographers Grade-II
& III is contrary to the provision of Rule 27 of the Rules of 1986.
(11 of 18) [CW-3994/2019]
8. As regards the assailment of promotion of some of the
private respondents herein (employees), learned counsel for the
petitioners submitted that the said private respondents herein
were promoted to the post, in complete ignorance of Rules of
1986, apart from the other relevant factors, like, their date of
regularization, date of confirmation, total length of service, merit,
seniority etc. Thus, as per learned counsel, such impugned
promotion order(s) run contrary to law, and deserves to be
quashed and set aside.
9. So far as the issue of reversion of some of the
petitioners herein from the post of Senior Munsarim to the post
earlier held by them, prior to such promotion, learned counsel for
the petitioners submitted that in regard to such reversion, one of
the grounds, as taken by the respondents, is that the same was
being done in pursuance of the interim order(s) passed by the
Hon'ble Court(s). Learned counsel also submitted that in doing so,
the respondents have determined the seniority of the employees
incorrectly and also assigned such seniority with effect from an
incorrect date; such inaction on the part of the respondents,
entailed huge financial loss, apart from loss of service prospects,
to the concerned petitioners herein. Learned counsel further
submitted that the same was being done, without affording
adequate opportunity of hearing to the petitioners concerned, and
thus, such impugned action on the part of the respondents, being
also violative of the principles of natural justice, is not sustainable
in the eye of law.
9.1 Learned counsel also submitted that such impugned
reversion was made without even giving due consideration to the
(12 of 18) [CW-3994/2019]
relevant aspects of service jurisprudence, like whether any
adverse remark was there in the service record of the concerned
employee, whether or not sufficient posts of Senior Munsarim for
promotion were available etc.; the respondents did not even
conducted an exercise to ensure that the interim orders of the
Hon'ble Courts are complied with, without making the impugned
reversions in question.
10. As regards, the other ancillary issues, learned counsel
for the petitioners advanced the submissions, which are identical
to the ones, already mentioned above, and hence, to avoid
unwarranted repetition, the same are not being narrated in the
present judgment.
11. Learned counsel for the petitioners, to reinforce their
submissions, placed reliance upon the following judgments:
(a) State of Jharkhand Vs. Govind Singh, (2005) 10 SCC
437;
(b) J.P. Bansal Vs. State of Rajasthan & Anr., (2003) 5 SCC
134;
(c) M.S. Usmani & Ors. Vs. Union of India (UOI) & Ors.,
(1995) 2 SCC 377;
(d) Sarika Digambar Lokare Vs. Chief Executive Officer,
2015 (4) BomCR 615.
12. On the other hand, Mr. Sandeep Shah, learned Senior
Counsel and Additional Advocate General assisted by Mr. Nishant
Bapna, appearing on behalf of the official respondents, submitted
that no controversy can be raised with regard to the provision of
sub-rule (v) of Rule 14 of the Rules of 1986, looking into the fact
(13 of 18) [CW-3994/2019]
that the amendment incorporated vide notification dated
19.07.2017 is not at all challenged by the present petitioners, and
therefore, they are not entitled to any relief from this Court, at
this belated stage.
12.1 He further submitted that the unamended Rules
specified that the persons holding the post of UDC or higher post,
including that of P.A. and Stenographers having the requisite
length of service, can be considered for promotion to the post of
Munsarim; even prior to the amendment, the Stenographers
Grade-I were entitled for and were being considered for promotion
to the post of Munsarim (the post which was later on merged into
the post of Senior Munsarim).
12.2 He also submitted that the amended Rules clarified that
the persons holding the post of Clerk Grade-I or a higher post,
including that of Stenographer Grade-II and III and having
requisite period of service, shall be considered for promotion to
the post of Senior Munsarim; thus, the said amended Rules
nowhere specify that Stenographer Grade-I cannot be considered
for promotion to the post of Senior Munsarim; rather it clarifies
that the persons to be promoted must not held the lower post,
than that of the Clerk Grade-I or Stenographer Grade-III, for
being included within the zone of consideration for such
promotion.
12.2.1 In regard to such interpretation, for the purpose of
inclusion of the Stenographer Grade-I within the zone of
consideration for promotion to the post of Senior Munsarim,
learned Senior Counsel & Additional Advocate General referred to
the expression 'includes', while submitting that the said expression
(14 of 18) [CW-3994/2019]
indicates that the legislature never contemplated that the
categories of persons set out in the definition are exhaustive, but
on the other hand indicates that those categories are merely
illustrative. He further submitted that as per the Stroud's Judicial
Dictionary Vol. 3 Page 1333, the said expression is an expression
of extension and not of restrictive definition and is not equivalent
to 'shall mean'.
12.2.2 In this regard, he placed reliance on the judgment
rendered in The Board of Trustees of the Port of Bombay Vs.
Laldee P. Ltd. & Ors., (2005) 5 Bom CR 535.
12.3 As regards the other issues like impugned reversions in
question and the promotion in question of the private
respondents, he submitted that such action on the part of the
respondents were being taken strictly in accordance with law, and
while keeping into consideration the factors like eligibility, length
of service and the relevant factors alike. Thus, as per learned
Senior Counsel & Additional Advocate General, such actions taken
by the respondents, neither can be said to be contrary to the
Rules in vogue, nor contrary to law.
13. Owing to the striking likeness between the factual
submissions made by learned Senior Counsel & Additional
Advocate General for the official respondents and the learned
counsel for the private respondents, the submissions made on
behalf of the private respondents do not require reiteration, but
for the submission of the private respondents, that the petitioners
assailing the promotion of the private respondents on the post in
question, are guilty, amongst others, of the material suppression
(15 of 18) [CW-3994/2019]
and concealment of relevant facts, and thus, they have not
approached this Court with clean hands.
13.1 Learned counsel for the private respondents placed
reliance on the following judgments:
(a) Ashok Kumar Sonkar Vs. Union of India, (2007) 4 SCC
54;
(b) Khem Singh Deora Vs. State of Rajasthan & Ors.,
(2003) 1 RLR 845; and
(c) Shiv Charan Sharma & Ors. Vs. State of Rajasthan &
Ors., (1994) 1 WLN 594.
14. Heard learned counsel for the parties as well as
perused the record of the case, alongwith the judgments cited at
the Bar.
15. This Court, at the outset, observes that the
recommendations made by the Shetty Commission, were for the
welfare of the officers/officials of the staff of the Subordinate
Courts, and were implemented retrospectively with effect from
01.04.2003, and the related notification was issued on
19.07.2017, and the same was preceded by the notification dated
02.09.2016 pertaining to the revised pay scale(s) for the posts,
amongst others, the post in question i.e. Senior Munsarim, in light
of the recommendations of the Commission.
15.1 Indisputably, the recommendations, being implemented
with retrospective effect i.e. 01.04.2003, enabled the staff of the
Subordinate Courts to derive fruits therefrom in the form of,
amongst others, financial benefits etc.
(16 of 18) [CW-3994/2019]
15.2 The amendment in the Rules, as per learned Senior
Counsel and Additional Advocate General, remained unassailed till
date, and such factual submission has not been disputed on behalf
of any of the petitioners herein.
16. Apart from the above, this Court is convinced with the
thrust of arguments advanced by the learned Senior Counsel &
Additional Advocate General that the expression & phrase
"including that of Stenographer Grade-II and Stenographer
Grade-III" as contained in the aforementioned amended Rule
14(v) of the Rules of 1986, though exhaustive in nature, but at
the same time, the posts of Stenographer Grade-II & III are
merely illustrative, and the same cannot mean clear and
unambiguous exclusion of the Stenographer Grade-I, from the
zone of consideration and eligibility, for promotion to the post of
Senior Munsarim; more particularly, when the unamended Rule
14(v) clearly states, "including that of "Personal Assistant and
Stenographers".
16.1 Although the amended Rule 14(v) specifies only
Stenographer Grade-II & III, but since the same cannot be
construed to clearly exclude Stenographer Grade-I, from the zone
of consideration for promotion to the post of Senior Munsarim; as,
if it is done, the same would result into an unwarranted flood of
litigation, more than, that is already pending before this Hon'ble
Court, on the issues in question. Moreover, while making such
observation, this Court is conscious of the legislative intent and
the prescription of service jurisprudence, which clearly lay down
that the person (Stenographer Grade-I - in the present case), who
is higher in rank than Stenographer Grade-II & III, shall not be
(17 of 18) [CW-3994/2019]
disentitled for promotion on a higher post of Senior Munsarim in
question; more so, while applying the Rule of Purposive
Interpretation, in regard to the amended Rule in question.
16.2 Thus, without making any observation on the
interpretation and construction of the amended Rule 14(v) of the
Rules of 1986, as derived by the present petitioners, this Court
observes that the purposive interpretation, as made by the official
respondents, while undertaking the impugned exercise, cannot, in
any way, be said to be against the prescriptions of law (service
jurisprudence, in particular).
17. As regards the impugned reversions, this Court
observes that as a consequence of the above conclusion arrived at
by this Court, the above-numbered writ petitions, which assail the
reversion of the petitioners, on count of Stenographer Grade-I
having become eligible/included in the exercise in question, also
deserves dismissal, because once the Stenographer Grade-I either
becomes eligible or falls within the zone of consideration for
promotion, to the post of Senior Munsarim, looking to their merit
as per the Rules, then the consequential and automatic reversion/
exclusion of the other persons concerned, would be justified.
18. Furthermore, as regards the non-consideration for
promotion, promotion of the private respondents and other
ancillary issues and assailments, this Court, on a careful
consideration of the averments made in the petitions as well as in
the replies so filed, finds that such actions were taken by the
officials respondents, while keeping into due consideration the
position of Rules in vogue, as also the tenets of law governing the
field pertaining the issues in question; this Court also finds that
(18 of 18) [CW-3994/2019]
such actions were taken by the official respondents, after due
consideration of the material as available in the service record of
the concerned person(s), for the said purposes. Thus, in regard to
such assailments also, the submissions made by learned counsel
for the petitioners do not weigh with this Court.
19. The judgments cited by learned counsel for the
petitioners thus, do not render any assistance to the case of the
petitioners herein.
20. In light of the aforesaid observations, the present
petitions do not merit acceptance.
21. Consequently, the present petitions are dismissed. All
pending applications stand disposed of.
(DR.PUSHPENDRA SINGH BHATI), J.
SKant/-
Powered by TCPDF (www.tcpdf.org)
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!