Saturday, 11, Apr, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Union of India & ANR Vs. R.C.D.' Souza [1987] INSC 55 (20 February 1987)
1987 Latest Caselaw 55 SC

Citation : 1987 Latest Caselaw 55 SC
Judgement Date : 20 Feb 1987

    
Headnote :
The respondent was appointed as an Assistant Commandant in the C.R.P.F. under Rule 105(3-A) of the Central Reserve Police Force Rules, 1955, based on his status as a retired Army Officer. He was temporarily promoted to Commandant through a selection process, and this promotional appointment was extended periodically. However, when the Authorities informed him that he was not eligible for absorption into the Force according to Rule 107(2) of the Rules, he submitted a representation to the President. After the President rejected his representation, he filed a writ petition in the High Court seeking a directive for his absorption into the Force. A Single Judge of the High Court granted the writ petition, and the Division Bench affirmed the Single Judge\'s decision. Consequently, this appeal was made by special leave.

While the appeal was pending, sub-rule 2 of Rule 107 was amended effective from 20th September 1985. This amendment states that any officer who is re-employed after retirement from the Army, before reaching the age of superannuation in a civil position, will be considered a direct recruit if appointed to a civil post, and their seniority in the grade will be determined accordingly.
 

Union of India & Anr Vs. R.C.D.' Souza [1987] INSC 55 (20 February 1987)

Misra Rangnath Misra Rangnath Pathak, R.S. (Cj)

CITATION: 1987 AIR 1172 1987 SCR (2) 382 1987 SCC (2) 211 JT 1987 (1) 533 1987 SCALE (1)390

ACT:

Central Reserve Police Act 1949/Central Reserve Police Force Rules 1955--Rules 105(3-A) and 107--Retired Army Officer--Recruited as Assistant Commandant--Later promoted as Commandant on temporary basis--Whether entitled to absorption on permanent basis-Section 107(2) as amended--Effect of.

HEAD NOTE:

The respondent had been recruited as Assistant Commandant in the C.R.P.F. under Rule 105(3-A) of the Central Reserve Police Force Rules, 1955 on the footing that he was a retired Army Officer. He was promoted on temporary basis as Commandant on the basis of selection. His promotional appointment as Commandant was extended from time to time. On being informed by the Authorities that he was not entitled for absorption in the Force in view of Rule 107(2) of the Rules, he made a representation to the President. The said representation having been rejected by the President, he filed a writ petition in the High Court for a direction for his absorption in the Force. A Single Judge of the High Court allowed the writ petition. The Division Bench also upheld the decision of the Single Judge. Hence this appeal by special leave.

During the pendency of the appeal, sub-rule 2 of Rule 107 was substituted with effect from 20th September 1985. It provides that any officer re-employed after he has retired from Army prior to the attainment of the age of superannuation in the civil post, will, if appointed to civil post be treated as direct recruit and his seniority in the grade fixed accordingly.

Allowing the appeal by the appellant in part.

HELD: (1) Sub-rule(2) of Rule 107 of the Rules as amended in terms applies to the respondent. He is entitled to absorption in the cadre with effect from the date the amended rule came in force and he is, therefore, to be confirmed in the post of Commandant and absorbed in the appropriate cadre from that date. He would, however, be entitled to credit of continuous service for the entire period of service as Assistant Commandant and Commandant for the limited purpose of pension. [386B-C; F] 383 (2) Rule 107(2) made under the Central Reserve Police Act, 1949 prior to the amendment of 1985 clearly provided that the service shall be temporary and rules and orders applicable to Central Government employees in temporary service would apply. The scheme of the rule is indicative of the position that in regard to officers recruited under Rule 105(3-A), benefit of absorption was not admissible. Absorption on permanent basis would run counter to the scheme of the rules. Therefore, the direction of the High Court to absorb the respondent from the date of his appointment stands set aside. [385E-H]

CIVIL APPELLATE JURISDICTION: Civil Appeal No. 145 of 1979.

From the Judgment and Order dated 19.7.78 of the Andhra Pradesh High Court in Writ Petition Appeal No. 137/1978.

A. Subba Rao, P. Parmeshwaran and Ms. S. Relan for the Appellants.

K. Ram Kumar for the Respondent.

The Judgment of the Court was delivered by RANGANATH MISRA, J. This appeal by special leave is against the judgment of the Andhra Pradesh High Court in a writ appeal agrising out of the judgment of a learned Single Judge in an application under Article 226 of the Constitution.

The respondent on taking premature retirement on compassionate ground from the Indian Army at the age of 33, was offered appointment as Assistant Commandant in the Central Reserve Police Force (CRPF for short) and was given appointment initially for a period of three years. Early in 1970 he was promoted on temporary basis as Commandant on the basis of selection. In October 1970, the President sanctioned his continued re-employment for one year as Commandant. The respondent was asked to opt for absorption. In the meantime, his promotional appointment as Commandant was extended from time to time. In June 1976, he was informed by the Director General of the C.R.P.F. that in view of the Rule 107 of the Central Reserve Police Force Rules, 1955, he was not entitled for absorption in the Force. A representation of the respondent was rejected by the President. Thereupon, he applied to the Andhra Pradesh High Court under Article 226 of the Constitution for a direction for his absorption 384 in the Force. The learned Single Judge referred to Rule 105 which deals with recruitment and Rule 107 dealing with tenure and on the basis that there was nothing in these rules to disentitle a retired or released army officer from absorption, directed the appellants to consider the respondent's permanent absorption. The Division Bench upheld the direction and dismissed the appeal of the appellants.

Rule 105(3-A) dealing with recruitment, inter alia, provides that the post of Assistant Commandant shall be filled:

"(i) xxx xxx xxx xxx (ii) by re-employment of retired or released Army Officers or substantive Majors of the Territorial Army or Indian Police Service Officer (Senior Scale) or with four years of service as such or State Police Officers holding the posts of Superintendent of Police or equivalent Posts preferably with experience of Armed Police duties or Assistant Commandants of the Central Reserve Police Force or (iii) xxx xxx xxx xxx." Indisputably the respondent had been recruited as Assistant Commandant on the footing that he was a retired/released Army Officer.

Rule 107(2) dealing with tenure then provided:

"In the case of retired/released Army Officers, they will be under re-employment for an initial period of one year, extendable by mutual consent for one year, at a time subject to premature termination should administrative exigency, and or unsuitability or any other unforeseen factors so demand. The service shah be temporary subject to all rules and orders applicable to the Central Government employees in temporary service in general." (underlining is emphasised) Sub-rule (2) has been substituted with effect from 20th september, 1985. The notification of that date clearly provides that he amendment comes into force on the date of publication in the official gazette. The amended rule runs thus:

"(a) In the case of officers re-employed after they had 385 retired/discharged/released from Army prior to the attainment of age of superannuation in the civil posts, will, if appointed to civil posts, be treated as direct recruits and their seniority in the grade fixed accordingly as under:

(i) the inter se seniority of persons so re-employed shall be determined in accordance with the orders of their selection;

(ii) the relative seniority of persons so re-employed in relation to direct recruits and promotees shall be determined on the basis of chronology of selection;

(iii) their confirmation and promotion to higher posts would take place with reference to seniority so fixed subject to fulfillment of other laid down conditions regarding probation.

(b) The ex-army officers re-employed after they have attained the age of superannuation in civil posts shall not form part of the cadre and would be treated as if appointed on contract basis and such re-employments on contract basis shall be extendable on year to year basis." Rule 107(2) made under the Central Reserve Police Act, 1949 prior to the amendment of 1985 clearly provided that the service shall be temporary and rules and orders applicable to Central Government employees in temporary service would apply.

It is true that Rule 105(3-A) dealing with the post of Assistant Commandant prescribes three alternate modes of recruitment. Rule 107 provided that in case of recruitment by the second mode in Rule 105(3-A) temporary status only would be conferred. Absorption on permanent basis would run counter to the scheme of the rules. The High Court has found as a fact that the departmental authorities called for the option of the respondent for absorption. Such a step contrary to the statutory rules would not operate as an estoppel nor confer any right to claim absorption. The scheme of the rule is indicative of the position that in regard to that category of officers benefit of absorption was not admissible and we are inclined to agree with the submission of the appellants that the High Court was in error in saying that there was nothing which stood in the way of absorption.

386 It is a fact that the respondent has been given a promotion and in the promotional post he has worked for about 16 years. On the basis of such promotion on temporary basis the respondent would not be entitled to absorption as well. The respondent was being continued in the promotional post by orders of the President from time to time which is clearly indicative that the arrangement was on temporary basts.

Even though under sub-rule (2) of Rule 107 as it stood, the respondent was not entitled to claim absorption, he is certainly entitled to the benefit of the amended provision from 20th September, 1985. Sub-rule (2) as amended in terms applies to him and counsel for the appellants has also accepted this position. Therefore, the respondent is entitled to absorption in the cadre with effect from the date the amended rule came into force and he is, therefore, to be confirmed in the post of Commandant and absorbed in the appropriate cadre from that date. Admittedly the respondent has put in continuous service of more than 20 years in the Force and it would be totally unjustified to deprive him of credit of service. Though he may not be entitled to other advantages of such service prior to the date of absorption, in our view, he should be entitled to count that period for pension entitlement. We, therefore, allow the appeal to the extent that the direction of the High Court to absorb the respondent from the date of his appointment stands set aside and in its place the respondent shall be entitled to absorption with effect from 20th September, 1985. His seniority in the post of Commandant shall run from that date and he would be entitled to all service advantages on the basis of such absorption from September 1985. He would, however, be entitled to credit of continuous service for the entire period of service as Assistant Commandant and Commandant for the limited purpose of pension.

Learned counsel for the respondent pointed out in course of argument that there were some similarly placed officers as the respondent but they have been given the benefit of absorption. This is a matter which the appellants should look into and anomaly on such score should be considered by them. In the absence of such officers, if any, we are not inclined to give any direction to deprive them of any benefit which may have been obtained by them. Both parties are directed to bear their own costs throughout.

M.L.A. Appeal allowed.

 

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 : Media

 
 
Latestlaws Newsletter