Monday, 01, Jun, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

M.B. Joshi & Ors Vs. Satish Kumar Pandey & Ors [1992] INSC 206 (15 October 1992)
1992 Latest Caselaw 206 SC

Citation : 1992 Latest Caselaw 206 SC
Judgement Date : Oct/1992

    
Headnote :
The appellants and the private respondents served as Sub-Engineers in the Public Health Engineering Department of the Government.

To be eligible for promotion to the position of Assistant Engineer, a Sub-Engineer needed a minimum of 12 years of service if they held a diploma, or 8 years if they had obtained a degree during their tenure.

An executive order issued on February 7, 1989, reduced the direct recruitment quota to 50% and increased the promotion quota from Sub-Engineers and Draftsmen to 50%. This promotion quota was further divided, with 10% allocated for Graduate Sub-Engineers who had completed 8 years of service. Seniority was determined based on the date of continuous officiation, regardless of when a diploma-holding Sub-Engineer obtained their engineering degree.

The Departmental Promotion Committee reviewed the cases of 30 Graduate Sub-Engineers for promotion to Assistant Engineer and, on December 4, 1989, created a panel of 18 suitable candidates. On December 6, 1989, the Government promoted M.B. Joshi and six others to Assistant Engineer, who are the appellants in the appeal stemming from Special Leave Petition No. 2507 of 1992. The private respondents in this appeal filed a petition with the State Administrative Tribunal contesting the orders from December 4 and 6, 1989. They argued that seniority for the 10% promotion quota for Graduate Sub-Engineers who completed 8 years of service should be based on the date they obtained their engineering degree, not their appointment date as Sub-Engineers.

The Tribunal ruled in favor of the petitioners, referencing its previous decision in Sanaulla Sunzani v. State of M.P. & Ors., T.A. No. 771/88. It concluded that the applicants (the private respondents) who earned their engineering degrees before the appellants should rank higher in the list of Graduate Sub-Engineers. The Tribunal directed the State Government and the Engineer-in-Chief of the Public Health Engineering Department to hold a special Departmental Promotion Committee meeting to consider the applicants for promotion to Assistant Engineer as of December 4, 1989, and to promote them if found suitable, granting them seniority over the appellants.

Similar legal issues were present in all the appeals (C.A. Nos. 4255-57 of 1992) filed against the Tribunal\'s judgments.

The appellants argued that the minimum qualification for Sub-Engineers was a diploma, and seniority was based on the appointment date as Sub-Engineer, regardless of whether the individual was a degree-holder or diploma-holder. They maintained that both diploma and degree-holding Sub-Engineers were treated equally in terms of pay scale and that seniority was determined by length of service in the Sub-Engineer cadre. They asserted that obtaining a degree during service merely accelerated the promotion timeline from 12 years to 8 years without affecting the established seniority based on service length. They contended that the Departmental Promotion Committee correctly prepared the selection panel and that the Government\'s decision on December 6, 1989, was appropriate.

The respondents argued that obtaining an engineering degree was necessary for promotion to Assistant Engineer within 8 years, and that this period should be counted from when the diploma-holder Sub-Engineer acquired their degree.

Upon allowing the appeals, this Court held:
1.1. It is a well-established principle in service jurisprudence that, in the absence of specific rules, seniority among individuals in similar positions within the same cadre should be determined by length of service, not by other circumstances.
1.2. The Government has consistently followed the practice of promotion as claimed by the appellants, and this practice is upheld by the Court.
1.3. The Rules do not equate any period of service with the qualification of obtaining a degree in engineering. They clearly state that diploma-holders who earn an engineering degree while serving as Sub-Engineers are eligible for promotion to Assistant Engineer after 8 years of service, with a 10% quota reserved for this group.
1.4. If the 8-year period is counted from the date of obtaining the degree, the incentive for acquiring the qualification during service and the associated promotion benefit would effectively become meaningless.
1.5. The Tribunal erred in determining seniority based on the date of obtaining the engineering degree; it should have been based on the length of service as a Sub-Engineer, which the State Government correctly recognized, and there was no fault in the Government\'s orders.
 

M.B. Joshi & Ors Vs. Satish Kumar Pandey & Ors [1992] INSC 206 (15 October 1992)

KULDIP SINGH AND N.M. KASLIWAL, JJ.

ACT:

Civil Service:

Madhya Pradesh Public Health Engineering (Gazetted) Service Rules, 1980:

Schedule IV-Post of Assistant Engineer-Promotion- Eligibility Counting of 8 years of Service-Whether from the date of acquiring degree of engineering or on the basis of length of service.

Madhya Pradesh Public health Engineering (Gazetted) Service Rules, 1980:

Schedule IV-Post of Assistant Engineer-Promotion- Eligibility counting of 8 years of service-Procedure in the absence of provisions in the Rules-Whether on the basis of length of service.

C.A. No. 4225/1992(arising out of SLP No.2507/1992)

HEADNOTE:

The appellants and the private respondents were Sub- Engineers in Public Health Engineering Department of the Government.

The minimum period for Sub-Engineer to qualify for promotion to the post of Assistant Engineer was 12 years for diploma-holders and 8 years for such Sub-Engineers who obtained the degree of graduation in the course of service.

By an executive order dated 7.2.1989, quota of direct recruitment was reduced to 50 per cent and the quota by promotion from the Sub-Engineers, Draftsman, increased to 50 per cent. The 50 per cent quota by promotion was sub- divided. The promotion quota for category of the Graduate Sub-Engineers completing 8 years of service was 10%. The principle of counting the seniority was from the date of their continuous officiation irrespective of the date on which such diploma-holder Sub-Engineer acquired degree of graduation in engineering.

The Departmental Promotion Committee considered the cases of 30 Graduate Sub-Engineers for promotion to the post of Assistant Engineers and by order dated 4.12.1989 it prepared a panel of 18 Graduate Sub-Engineers found suitable for promotion to the post of Assistant Engineer. On 6.12.1989 the Government promoted one M.B.Joshi and six others as Assistant Engineer, who are appellants in appeal arising out of Special Leave Petition No.2507 of 1992. The Private respondents in the appeal, filed and application in the State Administrative Tribunal challenging the orders dated 4.12.1989 and 6.12.1989. They contended that the seniority for the purpose of promotion to the post of Assistant Engineers in 10 per cent quota of Graduate Sub- Engineers completing 8 years of service ought to have been considered from the date of attaining the graduate degree of engineering and not from the date of attaining the graduate degree of engineering and not from the date of appointment as Sub-Engineer.

The Tribunal allowed the petition placing reliance on its earlier decision in Sanaulla Sunzani V. State of M.P. & Ors., T.A. No. 771/88. The Tribunal held that the applicants (private respondents in the appeal) having secured the degrees in engineering prior to respondents 3 to 9 ( the appellants in the appeal) would rank higher in the graduation list of Graduate Sub-Engineers. It directed the State Government and Engineer-in-Chief, Public Health Engineering Department to convene a special D.P.C. to consider the applicants for promotion to the post of Assistant Engineers as on 4.12.1989 and if found suitable for promotion, promote them and give them seniority over respondents 3 to 9.

Identical questions of law were involved in all the appeals (C.A. Nos. 4255-57 of 1992), which were preferred against the judgments of the Tribunals.

The appellants contended that so far as the post of Sub-Engineers was concerned, the minimum qualification prescribed was diploma-holder and the seniority was determined on the basis of the date of appointment on the post of Sub-Engineer irrespective of the fact that the person joining such post was a degree-holder or a diploma- holder; that the scale of pay was similar and the diploma- holder and degree-holder Sub-Engineers stood on the same footing and their gradation list was prepared on the basis of length of service in the cadre of Sub-Engineers that in the service jurisprudence where the rules were silent, the seniority was always determined on the basis of length of service amongst the employees appointed on a similar post in the same cadre; that obtaining a degree during the continuation of service as Sub-Engineer simply accelerated the entitlement to promotion for the post of Assistant Engineer from 12 years to 8 years but it did not in any manner disturb the seniority which was already settled on the basis of length of service on the post of Sub-Engineer;

and that the D.P.C. rightly prepared the panel of selection and the Government took a correct decision in issuing the order dated 6.12.1989.

2 The respondents contended that it was necessary to obtain the degree of engineering for being qualified for promotion to the post of Assistant Engineer within a period of 8 years instead of 12 years; that the period of 8 years to be counted from the date when the diploma-holder Sub- Engineer acquired the degree of engineering and not prior to said date.

Allowing the appeals, this Court,

HELD: 1.1. It is a well settle principle of service jurisprudence that in the absence of any specific rule, the seniority amongst persons holding similar posts in the same cadre has to be determined on the basis of the length of service and not on any other fortuitous circumstance.[12-B] 1.2. The Government itself has been adopting the practice and making promotion as contended by the appellants. Such practice is upheld by the Court. [12-A] 1.3. The Rules do not contemplate any equivalence of any period of service with the qualification of acquiring degree of graduation in engineering. The Rules clearly provide that the diploma-holders having obtained a degree of engineering while continuing in service as Sub-Engineer shall be eligible for promotion to the post of Assistant Engineer in 8 years of service and quota of 10 per cent posts has been earmarked for such category of persons. [11-C-D] 1.4. If the period of 8 years is counted from the date of acquiring degree then this incentive of adding the qualification during the continuation of service and getting the advantage of acceleration in promotion in 8 years would for all practical purposes become nugatory and of no benefit. [11-G-H] 1.5. The Tribunal was wrong in determining the seniority from the date of acquiring degree of engineering and it ought to have been determined on the basis of length of service on the post of Sub-Engineer and the State Government was right in doing so and there was no infirmity in the orders passed by the Government. [12-D-E]

N. Suresh Nathan & Anr. v. Union of India & Ors., [1992] Supp.1 SCC 584, explained.

CIVIL APPELLATE JURISDICTION: Civil Appeal Nos.4255-57 of 1992.

From the Judgment and order dated 15.10.1991,28.11.1991 and 17.12.1991 of Madhya Pradesh Administrative Tribunal, Jabalpur in O.A.Nos. 140 of 1990 and 3024 of 1991 and T.A.

No.35 of 1988.

U.N. Bachawat, B.S. Banthia, G. Prakash, L.C. Agrawala, K.K. Chagotra and Indra Makwana for the Appellants.

S.S. Ray, A. Raghuvir, A.K. Sen. Dr. N.M. Ghatate, S.K. Gambhir, Vivek Gambhir, S.K. Jain, A.P. Dhamija, R.B. Misra, N.D.B. Raju, Anand Prasad, S.V. Deshpande and S.K. Agnihotri for the Respondents.

The Judgments of the Court was delivered by KASLIWAL, J. Special leave granted in all the above cases.

All the above appeals are disposed of by a common order, as identical questions of law are involved in these cases. For the purpose of understanding the controversy raised in all these cases, we are stating the facts of appeal arising out of special leave petition No. 2507 of 1992. The appellants and the private respondents were Sub- Engineers in Public Health Engineering Department of Government of Madhya Pradesh. They are governed by Madhya Pradesh Public Health Engineering (Gazetted) Service Rules 1980 (hereinafter referred to as `the Rules'). Under Schedule IV of the Rules, the next higher post for promotion from the post of Sub-Engineers in Civil or Mechanical is the post of Assistant Engineers. The minimum period for Sub- Engineer to qualify for promotion to the post of Assistant Engineer is 12 years for diploma-holders and 8 years for such Sub-Engineers who obtain degree of graduation in the course of service. Earlier 60 per cent quota for the posts of Assistant Engineers was fixed by direct recruitment and 40 percent by promotion from the Sub-Engineers, Draftsman and Head Draftsman. By and executive order dated 7.2.1989, quota of direct recruitment was reduced to 50 percent and the quota by promotion increased to 50 per cent. This 50 per cent quota by promotion with which we are concerned in the above cases has been sub-divided in the following manner:- (i) Diploma holder Sub-Engineers completing 12 years of service 35% (ii) Draftsman & Head Draftsman completing 12 years of service 5% (iii) Graduate Sub-Engineers completing 8 years of service 10% In the above cases we are now concerned with the third category of cases which deal with the promotion of Graduate Sub-Engineers Completing 8 years of service.

The State Government had been applying the principle of counting the seniority of Graduate Sub-Engineers from the date of their continuous officiation irrespective of the date on which such diploma-holder Sub-Engineer acquired degree of graduation in engineering. On this basis, the Departmental promotion Committee took into consideration 30 Graduate Sub-Engineers for promotion to the post of Assistant Engineers. The D.P.C. by order dated 4.12.1989 prepared a panel of 18 Graduate Sub-Engineers found suitable for promotion to the post of Assistant Engineer. The Government by order dated 6.12.1989 promoted M.B. Joshi and six others as Assistant Engineer who are appellants in appeal arising out of special leave petition No. 2507 of 1992. The private respondents in this appeal filed application No. 140/90 in Madhya Pradesh Administrative Tribunal, Jabalpur challenging the aforesaid orders dated 4.12.1989 and 6.12.1989. The contention of these persons before the Tribunal was that the seniority for the purpose of promotion to the post of Assistant Engineers in 10 per cent quota of Graduate Sub-Engineers completing 8 years of service ought to have been considered from the date of attaining the Graduate degree of engineering and not from the date of appointment as sub-Engineer. The Tribunal placing reliance on its earlier decision in T.A. No. 771/88 Sanaulla Sunzani v. State of M.P. & 5 others, held that the seniority of diploma-holder Sub-Engineers acquiring the degrees of graduation in engineering for inclusion in the gradation list of Sub-Engineers should be counted from the dates of acquisition of graduation in engineering or of any other equivalent degree and not from the dates of their initial entries as Sub-Engineers. Applying to aforesaid principle laid down in Sanaulla's case, the Tribunal held that the applicants (private respondents in the appeal) having secured the degrees in engineering prior to respondents 3 to 9 (the appellants in the appeal) will rank higher in the gradation list of Graduate Sub-Engineers. The Tribunal as such allowed the petition filed before them and directed the State Government and Engineer-in-Chief, Public Health Engineering Department to convene a special D.P.C. to consider applicants for promotion to the post of Assistant Engineers as on 4.12.1989 and if found suitable for promotion, promote them and give them seniority over respondents 3 to 9 within 4 months of the date of receipt of the order.

The short controversy arising in these cases relates to the determination of seniority amongst the diploma-holder Sub-Engineers who acquired the degree of graduation in engineering during the period service qualifying them for promotion in 8 years to the post of Assistant Engineer. It is an admitted position that there is no specific rule governing such situation. Relevant extracts of Schedule IV of the Rules as published in the Madhya Pradesh Gazette dated 27.2.1981 issued in Hindi read as under:

Mr. S.S. Ray, learned senior counsel appearing on behalf of the appellants contended that so far as the post of Sub-Engineers is concerned, the minimum qualification prescribed is diploma-holder. Initially, in the Public Health Engineering Department till 1980, fresh degree- holders used to get job directly as Assistant Engineers and the diploma-holders used to be appointed as Sub-Engineers.

Thereafter on account of unemployment, the degree-holders also started seeking appointments as Sub-Engineers. However, so far as the post of sub-Engineer was concerned, the seniority was determined on the basis of the date of appointment on the post of Sub-Engineer irrespective of the fact that the person joining such post was a degree-holder or a diploma-holder. The scale of pay was similar and the diploma-holder and degree-holder Sub-Engineers stood on the same footing and their gradation list was prepared on the basis of length of service in the cadre of Sub-Engineers.

The next higher post for promotion from the post of Sub- Engineer is the post of Assistant Engineer. Every diploma- holder sub-Engineer became eligible for promotion to the post of Assistant Engineer after having completed 12 years of service. The Government however, considered it proper to reduce this period of 12 years to 8 years in case of such diploma-holder Sub-Engineers who obtained a degree of engineering during the continuance of their service as Sub- Engineer as a sort of incentive to improve the qualification while continuing in service. It was thus, submitted by Mr. Ray that it is a well-settled principle of service jurisprudence that where the rules are silent, the seniority is always determined on the basis of length of service amongst the employees appointed on a similar post in the same cadre. It was thus, submitted that obtaining a degree during the continuation of service as Sub-Engineer simply accelerated the entitlement to promotion for the post of Assistant Engineer from 12 years to 8 years but it did not in any manner disturb the seniority which was already settled on the basis of length of service on the post of Sub-Engineer. It was submitted that the D.P.C. rightly prepared the panel of selection and the Government took a correct decision in issuing the order dated 6.12.1989.

Mr. Ashok Sen, learned senior counsel appearing on behalf of the respondents contended that it was necessary to obtain the degree of engineering for being qualified for promotion to the post of Assistant Engineer within a period of 8 years instead of 12 years. It was further argued that the period of 8 years can only be counted from the date when the diploma-holder Sub-Engineer acquired the degree of engineering and not prior to said date. Mr. Sen further placed reliance on N. Suresh Nathan & Another v. Union of India & Others, [1992] Supp.1 SCC 584, and submitted that this case clinches the issue raised in these cases and is no longer open for consideration.

We have given our careful consideration to the arguments advanced on behalf of learned counsel for the parties. We may first deal with N. Suresh Nathan's case (supra) on which strong reliance is placed by Mr. Ashok Sen.

In this case, the Recruitment Rules for the post of Assistant Engineer in the Public Works Department, Pondicherry, prescribing the educational and other qualifications for appointment by direct recruitment and promotion came for consideration. For direct recuits, the qualification prescribed was a Degree in Civil Engineering of a recognised University or Diploma in Civil Engineering from a recognised institution with three years, professional experience. For appointment by promotion of Section Officers now called junior Engineers, the qualification prescribed was as under:

"1. Section Officers possessing a recognised Degree in Civil Engineering or equivalent with three years' service in the grade failing which Section Officers holding Diploma in Civil Engineering with six years' service in the grade-50 percent.

2. Section Officers possessing a recognised Diploma in Civil Engineering with six years' service in the grade-50 per cent." The dispute in the above case was whether a diploma- holder Junior Engineer who obtains a degree while in service becomes eligible for appointment as Assistant Engineer by promotion on completion of three Years' service including therein the period of service prior to obtaining the degree or the three years' service including therein the period of service prior to obtaining the degree or the three years' service as a degree-holder for this purpose is to be reckoned from the date he obtains the degree. The Central Administrative Tribunal held that the applicants diploma- holders were entitled to be considered for promotion to the post of Assistant Engineer on par with the other degree- holder Junior Engineers taking due note of their total length other degree-holder junior Engineers taking due note of their total length of service rendered in the grade of Junior Engineers taking due note of their total length of service rendered in the grade of grade of junior of Junior Engineer. Such a consideration should be alongside other Junior Engineers who might have acquired the necessary degree qualification earlier than the applicants, while holding the post of Junior Engineer. This Court allowed the appeal and set aside the above order of the Tribunal. While allowing the appeal, this Court held as under:

"In our opinion, this appeal has to be allowed. There is sufficient material including the admission of respondents diploma-holders that the practice followed in the department for a long time was that in the case of diploma-holder Junior Engineers who obtained the degree during service, the period of three years' service in the grade for eligibility for promotion as degree-holders commenced from the date of obtaining the degree and the earlier period of service as diploma-holders was not counted for this purpose. This earlier practice was clearly admitted by the respondents diploma-holders in para 5 of their application made to the Tribunal at page 115 of the paper book. This also appears to be the view of the Union Public Service Commission contained in their letter dated December 6, 1968 extracted at pages 99-100 of the paper book in the counter-affidavit of respondents 1 to 3. The real question, therefore, is whether the construction made of this provision in the rules on which the past practice extending over a long period is based is untenable to require upsetting it. If the past practice is based on one of the possible constructions which can be made of the rules then upsetting the same now would not be appropriate. It is in this perspective that the question raised has to be determined." This Court then considered the Recruitment Rules applicable in the said case and then held that the entire scheme did indicate that the period of three years' service in the grade required for degree-holders according to Rule 11 as the qualification for promotion in that category must mean three years' service in the grade as a degree-holder, and therefore, that period of three years can commence only from the date of obtaining the degree and not earlier. It was further held that the service in the grade as a diploma- holder prior to obtaining the degree cannot be counted as service in the grade with a degree for the purpose of three years' service as a degree-holder. This Court then observed:- "In our opinion, the contention of the appellants degree-holders that the rules must be construed to mean that the three years' service in the grade of a degree-holder for the purpose of Rule 11 is three years from the date of obtaining the degree is quite tenable and commends to us being in conformity with the past practice followed consistently. It has also been so understood by all concerned till the raising of the present controversy recently by the respondents. The Tribunal was, therefore, not justified in taking the contrary view and unsettling the settled practice in the department." A perusal of the above observations made by this Court clearly show that the respondents diploma-holders in that case had admitted the practice followed in that department for a long time. It was clearly laid down in the above case that if the past practice is based on one of the possible constructions which can be made of the rules then upsetting the same now would not be appropriate. It was clearly said "it is in this perspective that the question raised has to be determined." It was also observed as already quoted above that the Tribunal was not justified in taking the contrary view and unsettling the settled practice in the department.

That apart the scheme of the rules in N. Suresh Nathan's case was entirely different from the scheme of the Rules before us. The rule in that case prescribed for appointment by promotion of Section Officers/Junior Engineers provided that 50 per cent quota shall be from Section Officers possessing a recognised degree in Civil Engineering or equivalent with three years' service in the grade failing which Section Officers holding Diploma in Civil Engineering with six years' service in the grade. The aforesaid rule itself provided in explicit terms that Section Officers possessing a recognised Degree in Civil Engineering was made equivalent with three years' service in the grade. Thus, in the scheme of such rules the period of three years' service was rightly counted from the date of obtaining such degree.

In the cases in hand before us, the scheme of the rules is entirely different.

In the cases before us 50 per cent of the posts of Assistant Engineers has to be filed by direct recruitment of persons having degree of graduation in engineering. The remaining 50 per cent of the vacant posts are to be filled by promotion from the lower cadre of sub-Engineer and Draftsman. Out of this 50 per cent, 35 per cent quota is fixed for diploma-holders who have completed 12 years of service on the post of sub-Engineer, 5 percent quota for Draftsman who have completed 12 years of service and the remaining 10 per cent with which we are concerned has been kept for such Sub-Engineers who during the continuation of their service obtained a degree of graduation or equivalent in engineering and in that case the period of service is reduced from 12 from 8 years. The Rules in our case do not contemplate any equivalence of any period of service with the qualification of acquiring degree of graduation in engineering as was provided in express terms in N. Suresh Nathan's case making three years service in the grade equivalent to degree in engineering. In our opinion, in the rules applicable in the cases before us clearly provide that the diploma-holders having obtained a degree of engineering while continuing in service as sub-Engineers shall be eligible for promotion to the post of Assistant Engineer in 8 years of service and quota of 10 per cent posts has been earmarked for such category.

If we accept the contention of Mr. Ashok sen, it would defeat the very scheme and the purpose of giving incentive of adding educational qualification by diploma-holders while continuing in service in case the period of 8 years' is counted from the date of obtaining graduate degree in engineering. It may be noted that no such argument was raised even from the side of the respondents before the Tribunal. If such interpretation as now sought to be advanced by Mr. Ashok Sen, learned senior counsel is accepted, no relief could have been granted to the respondent Satish Kumar Pandey. We would illustrate the above position on admitted facts that Shri Satish Kumar Pandey had joined as Sub-Engineer on 23.8.1980, but had acquired the degree of engineering in May, 1987. In that situation, Mr. Satish Kumar becomes eligible only in May 1995 and he could not be considered as eligible in December 1989 when these Sub-Engineers were considered for promotion as Assistant Engineers. Even othrwise, if this period of 8 years is counted from the date of acquiring degree then this incentive of adding the qualification during the continuation of service and getting the advantage of acceleration in promotion in 8 years would for all practical purposes become nugatory and of no benefit.

It is further important to note that in the cases before us, the Government itself has been adopting the practice and making promotion as contended by the appellants and we are upholding such practice. In N. Suresh Nathan's case also this Court had upheld the practice followed by the Government. It is also well settled principle of service jurisprudence that in the absence of any specific rule, the seniority amongst persons holding similar posts in the same cadre has to be determined on the basis of the length of service and not on any other fortuitous circumstance.

Though, in the cases of special leave petitions filed by Shri Ram Sharan Gupta & Others v. The State of M.P. & Others and Shri N.N. Asthana & Another v. Shri Harish Kumar Ahuja & Others, the parties belonged to the Irrigation Department of the State of Madhya Pradesh and were governed with different set of rules, but the controversy arising in these cases is amply covered with the view taken by us and determined in the manner indicated above.

In these circumstances mentioned above, we are clearly of the view. that the Tribunal was wrong in determining the seniority from the date of acquiring degree of engineering and it ought to have been determined on the basis of length of service on the post of Sub-Engineer and the State the basis of length of service on the post of Sub-Engineer and the State Government was right in doing so and there was no infirmity in the orders passed by the Government. In the result, we allow these appeals, set aside the orders of the Tribunal dated 15.10.1991, 28.11.1991 and 17.9.1991 and 8upheld the orders passed by the Government in all these cases. In the facts and circumstances of the case, no order as to costs.

 

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 : MAIMS

 
 
Latestlaws Newsletter