Friday, 15, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Hon'ble Punjab and Haryana High Court at Chandigarh Vs. State of Punjab and Ors. [October 03, 2018]
2018 Latest Caselaw 716 SC

Citation : 2018 Latest Caselaw 716 SC
Judgement Date : Oct/2018

    

Hon'ble Punjab and Haryana High Court at Chandigarh Vs. State of Punjab and Ors.

[Civil Appeal Nos.55185523 of 2017]

[Civil Appeal No. 1018510187/ 2018]

[Diary No.32341 of 2017]

[Civil Appeal No.10176 of 2018 arising out of SLP (C) No.16772 of 2017)

[Civil Appeal No.5513 of 2017]

[Civil Appeal No.5509 of 2017]

[Civil Appeal No.5525 of 2017]

[Civil Appeal No.5510 of 2017]

[Civil Appeal No.55155517 of 2017]

[Civil Appeal No.55285529 of 2017]

ASHOK BHUSHAN,J.

Delay condoned.

1. Leave granted.

2. These appeals have been filed challenging the judgment dated 03.03.2017 of Division Bench of the High Court of Punjab and Haryana at Chandigarh allowing the Writ Petition No.1056 of 2016 and other connected writ petitions.

3. The questions which have arisen for determination in this 2 batch of appeals relate to inter se seniority dispute between three streams of Punjab Superior Judicial Service, i.e., (i) the officers promoted on the basis of merit cum seniority under 50% quota (hereinafter referred to as "promotees"); (ii) the direct recruits under 25% quota (hereinafter referred to as "direct recruits"); and (iii)officers promoted on the basis of limited departmental competitive examination under 25% quota (as it then existed) (hereinafter referred to as "out of turn promotees").

4. The members of Punjab Superior Judicial Service had filed writ petition in the High court challenging the seniority list dated 24.12.2007 issued by the High Court determining the inter se seniority of the members of the Punjab Superior Judicial Service.

5. The judgment of the Division Bench of the High Court has been questioned by Punjab and Haryana High Court at Chandigarh, members of Punjab Superior Judicial Service who were direct recruits and Superior Judicial Officers who are promotees under 50% quota. Civil Appeals on behalf of Kanwaljit Singh Bajwa and others and Jitender Kaur are the appeals filed by direct recruits and other appeals are the appeals filed by the promotee officers under 50% quota.

6. C.A.Nos.55185523 of 2017 filed by the High Court are being treated as leading appeals, reference of pleadings of which appeals shall be sufficient to decide this batch of appeals.

Background Facts

7. The Higher Judicial Service of the State of Punjab was governed by a set of Rules, namely, Punjab Superior Judicial Service Rules, 1963. Rule 8, as it existed initially, provided that of the total number of cadreposts, twothird shall be manned by promotee officers and onethird by direct recruits.

8. Rule 12 dealt with seniority which provided that the seniority, inter se, of the substantive members of the Service, whether direct recruits or promotee officers, shall be determined with reference to the respective dates of their confirmation. On 31.12.1976 Rule 12 was amended providing that seniority, inter se, of the members of the Service, shall be determined by the length of continuous service on a post in the Service irrespective of the date of confirmation.

9. On 28.01.1991, Rule 8(2) was amended providing that of the total number of cadre posts, three fourth shall be manned by promotee Officers and one fourth by direct recruits.

10. This Court in All India Judges' Association and others vs. Union of India and others, 2002 (4) SCC 247, on 21.03.2002, after considering Justice Shetty Commission's report had issued various directions regarding recruitment to the Higher Judicial Service in the cadre of District Judges. The directions were issued by this Court directing that recruitment to the Higher Judicial Service i.e. the cadre of District Judges shall be from three streams i.e.:

"(1)(a) 50 per cent by promotion from amongst the Civil Judges (Senior Division) on the basis of principle of merit cum seniority and passing a suitability test;

(b) 25 per cent by promotion strictly on the basis of merit through limited competitive examination of Civil Judges (Senior Division) having not less than five years qualifying service; and

(c) 25 per cent of the posts shall be filled by direct recruitment from amongst the eligible advocates on the basis of the written and viva voce test conducted by respective High Courts. "

11. This Court further directed that appropriate rules shall be framed by the High Courts as early as possible in compliance of the aforesaid directions. The Punjab Superior Judicial Service (First Amendment) Rules, 2004 were notified on 15.01.2004 in compliance of judgment of this Court in All India Judges' Association case (supra). It appears that amendment made in Rules on 15.01.2004 did not fully serve the purpose nor fully complied with this Court's directions made in All India Judges' Association(supra), hence, a new set of rules was framed, namely, the Punjab Superior Judicial Service Rules, 2007 which were published in the Gazette on 03.09.2007. The cadre strength of Punjab Superior Judicial Service before 2007 comprised of 88 posts.

The High Court on 14.10.2004 had made 10 promotions as per unamended Rules on 10 vacancies which were existing since prior to amendment of Rules on 15.01.2004. On 31.08.2007, total cadre strength was 89, which was increased to 107 as on 11.10.2007. The process for recruitment of direct recruits under Rule 7(3)(c) of Rules, 2007 was initiated on 02.02.2008 with the publication of advertisement. The promotions under 50% quota on the basis of merit cum seniority was affected on 18.02.2008. The competitive test for limited departmental competitive examination was held on 18.05.2008 for which process was initiated on 23.04.2008 by issuance of letter via email.

Full Court on 25.07.2008 approved the recommendations both for direct recruitment and out of turn promotion, by two separate letters i.e. letter No.628 dated 29.07.2008 the recommendation of direct recruitment and by letter No.629 dated 29.07.2008 recommendation for out of turn promotion were sent to the Government. The appointment letters in reference to limited competitive examination were received earlier then those of 6 direct recruits. On 14.08.2008, Governor of Punjab issued Office Order whereby eight Officers were promoted under out of turn quota, posting with regard to whom was issued on 22.10.2008. The Governor of Punjab had issued letter for direct recruits on 28.11.2008 with regard to whom posting order dated 08.12.2008 was issued. Fifteen Officers were promoted under 50% quota, eight Officers were promoted under out of turn promotion quota 25%.

Twelve direct recruits were appointed vide order dated 08.12.2008. The process of recruitment of all the three streams was thus completed in the same year and Officers of the three streams joined their respective posts in the year 2008 itself although on different dates. The promotees got joining first followed by out of turn promotees and lastly by direct recruits. This Court in All India Judges Association and Ors. vs. Union of India and Ors., 2010 (15) SCC 170, reduced the out of turn promotion quota from 25% to 10% which was to take effect from 01.01.2011. The High Court initiated the process of fixation of inter se seniority of the officers of two streams in the year 2014. A tentative seniority list was prepared and circulated by the Registrar of the High Court on 25.09.2014 to the members of Superior Judicial Service.

Various objections to the list were filed including the objections by direct recruits as well as officers promoted under the out of turn quota. The Judges' Committee submitted a report after considering the objections recommending that tentative seniority list determined does not require any modification or alteration and the same may be finalised. The report of the Committee was accepted by Full Court on 22.12.2015. A notification dated 24.12.2015 was issued publishing the inter se seniority of the members of Punjab Superior Judicial Service, promoted, appointed, absorbed in the year 2008. From serial Nos.1 to 14 in the list were the promotee Officers, from serial Nos.15 and 16 were direct recruits, from serial Nos.17 to 24 were promotee officers through limited departmental examination and from serial Nos.25 to 35 were direct recruits.

12. Writ Petition No.1056 of 2016, was filed by Kanwaljit Singh Bajwa and two others praying for following reliefs:

i) To issue an appropriate writ, order or direction especially a writ in the nature of certiorari for quashing the impugned Seniority List dated 24.12.2015 (Annexure P1) issued by respondent No.2;

ii) To issue a writ of Mandamus or any other suitable writ, order or direction, directing the respondent No.1 and 2 to redraw and reframe seniority list by showing the petitioners over and above the respondent Nos.3 to 5;

iii) To say the operation of the impugned seniority list 24.12.2015(P1) and stay the further promotion of the respondents in furtherance of the impugned seniority list;

iv) To any other writ, order or direction which this Hon'ble Court deem fit and proper keeping in view the peculiar facts and circumstances of the present case, in the interest of justice;

v) To dispense with the issuance of advance notices to the respondents;

vi) Exempt the petitioner from filing the certified & typed copies for the Annexures;

vii) Award costs of the writ petition in favour of the petitioner and against the respondents."

13. Writ Petition No.1209 of 2016 was filed by Jatinder Kaur, direct recruit, challenging the seniority list dated 24.12.2015. Similarly Writ Petition No.1057 of 2016 was filed by Jatinder Pal Singh Khurmi and others challenging the seniority list. Writ Petition No.2335 of 2016 was filed by Virinder Aggarwal & another, who were out of turn promotees. They also challenged the seniority list dated 24.12.2015. Their prayers in the writ petition were to the following effect:

"i) Issue an appropriate writ, order or direction in the nature of certiorari quashing the Tentative Seniority List dated 25.09.2014 (AnnexureP1), the Report dated 11.08.2015 (Annexure P4) and the decision of the Full Court dated 22.12.2015 (Annexure P5) and consequently directing the official respondents to frame a fresh seniority list of the Officers belonging to the Punjab Superior Judicial Service having been appointed in the year 2008 in accordance with law and specially by implementing the roster and for the grant of all consequential benefits flowing therefrom viz. continuity of service, antedated promotions, arrears of pay, interest thereon etc.;

ii) issue any other appropriate writ, order or direction, which this Hon'ble Court may deem fit and proper in the peculiar facts and circumstances of the case;

iii) exempt the petitioners from service of the advance notices upon the respondents;

iv) exempting the petitioners from filing the certified copies of the annexures;

v) costs of the petition be awarded to the petitioner."

14. Another Writ Petition No.1983 of 2016 was filed by Munish Singal and two others who were direct recruits challenging seniority list dated 24.12.2015. In the writ petitions affected parties were impleaded. The High Court through Registrar filed written statement in Writ Petition No.1056 of 2016. Promotees also filed their written statement in Writ Petition No.1056 of 2016. The Division Bench heard the parties. All the writ petitions were decided by a common judgment. The Division Bench of the High Court in its judgment had noticed the submission of the parties, the report of the Committee. In paragraph 102 of the judgment the High Court has observed that the Committee had framed eight issues. The eight issues framed by the Committee as noticed in paragraph 102 are 10 as follows:

"(1) Whether the promotions dated 19.02.2008 made under Rule 7(3)(a) are liable to be termed as irregular or 'adhoc', and if so, to what effect ?

(2) Whether the posts meant for the 'outofturn promotion' under Rule 7(3)(b) which remained unfilled as no competitive examination took place from the year 2004 to 2008, can be included in 'promotion quota' under Rule 7(3)(a), and if not, to which quota such posts shall stand diverted ?

(3) Whether promotions made on 19.2.2008 under Rule 7(3)(a) were in excess to the 'promotion quota', and if so, what is the effect on seniority of such excess promotions?

(4) Whether promoted officers irrespective of Rule 7(3)(a) or (b) are entitled to the 'weightage' of their service rendered in PCS (Judicial Branch) towards seniority in Superior Judicial Service in view of second proviso to Rule 23 of 2007 Rules ?

(5) Whether the direct recruits under Rule 7(3)(c) could be assigned seniority from the date their names were recommended by the High Court fro appointment ?

(6) Whether officers absorbed from Fast Track Courts are liable to be treated as 'ex gratia appointees', and if so, what is the effect in law and what would be their 'deemed date of appointment'?

(7) Whether Roster (Appendix 'B') can be read into and applied to the Rule of seniority ?

(8) Whether Mr. Arunvir Vashista is entitled to be absorbed as ADJ w.e.f. 24.6.2008 or he be placed at Sr.No.1 amongst the outofturn promotees in view of para 146(13) of the judgment in Brij Mohan LalII ?"

15. The Division Bench further noticed that in the writ petition arguments were addressed relating to Issue 11 Nos.1,2,3,5 and 7.

The High Court held that promotees were in excess, hence, promotions made shall be treated in excess of quota and they shall take seniority on the date post is available in their quota. The High Court further held that the date of recommendation of direct recruits cannot be treated the date for the purpose of seniority. On applicability of roster in determination of seniority, the High Court categorically held that roster shall be applicable in determining the seniority as per Rules, 2007.

The vacancies under Rule 7(1)(b) shall shift to Rule 7(1)(a) only with effect from 01.01.2011. The writ petitions were allowed and operative portion of judgment is contained in paragraph 208 which is to the following effect: "208. For the reasons mentioned above, the writ petitions are allowed. The impugned seniority list dated 24.12.2015 is set aside.

It is held that:

(i) promotion of officers under Rule 7(3)(a) [Regular promotion] of the 2007 Punjab Rules is held to be beyond quota, hence, ad hoc. They will not be entitled to get benefit of that service for the purpose of seniority;

(ii) direct recruits shall not be entitled to be considered as members of the cadre from the date of their recommendation by the High Court to the State, for appointment;

(iii) as a consequence, the officers promoted under Rule 7(3)(a) of the 2007 Punjab Rules shall be placed at the bottom of the seniority after the direct recruits. The seniority list be recast accordingly."

16. Aggrieved by the judgment of the Division Bench of the High Court, the High Court has filed Civil Appeal Nos.551823 of 2017.

17. Civil Appeals of Kanwaljit Singh Bajwa and others and Civil Appeal of Jatinder Kaur, two Civil Appeals by direct recruits, other Civil Appeals have been filed by promotee Officers whose promotions were treated to be ad hoc and are directed to be placed at the bottom of the seniority. Out of turn promotees had not challenged the judgment, since, the judgment of the High court was substantially in their favour.

SUBMISSIONS

18. Shri Raju Ramachandran and Shri Ajit Sinha, learned senior counsel have appeared for the High Court. Shri Dushyant Dave and Shri K.V. Viswanathan, learned senior counsel have appeared for promotees. Shri P.S. Patwalia, learned senior counsel, has appeared for out of turn promotees. Shri Nidhesh Gupta, learned senior counsel has appeared for direct recruits. In addition, we have also heard several counsel in this batch of appeals appearing for different parties.

19. Shri Raju Ramachandran, learned senior counsel appearing for the High Court submits that seniority list prepared by the High Court pursuant to the acceptance of Judges' Committee Report by Full Court was in accordance with Rules, 2007 and promotees had first joined the post and when the promotees joined post of District Judge cadre, neither direct recruits nor out of turn promotees were born in the cadre.

20. Shri Dushyant Dave, learned senior counsel appearing for regular promotees submits that they have completed five years of service in the year 2000 but neither any Rules were framed nor any examination was held. When the quota is to be followed due to the judgment of this Court, the promotees cannot be pushed down. No examination was held for effecting promotion under Rule 7(3)(b) hence promotees under Rule 7(3)(a) were entitled to have the quota meant for Rule 7(3)(b), continuous officiation in service is the Rule to be followed for determination of seniority, Full Court and Administrative Committee has taken correct view of the matter. The officers desirous to compete, ought to have approached the High court praying that examination to be held. The High Court did not hold any suitability test for promotion of the officers under Rule 7(3)(a) for which promotees cannot be made to suffer.

The challenge to promotion cannot be allowed to be raised at the time of determination of seniority. The roster provided in Appendix B to the Rules, 2007 is only for the purpose of recruitment and has no application for determination of seniority. Had the competitive examination for out of turn promotees held in February, 2008, promotees would have also appeared and would have succeeded in the examination. The appointment having not made in time, quota rule is broken down. The promotees having been promoted on regular basis even if they are in excess of quota, their services have to be considered, the appointment of promotees is not an ad hoc appointment, hence, entire service rendered by promotees is to be reckoned for seniority.

21. Shri K.V. Viswanathan submits that assumption that promotees are in excess of their quota is not correct. Rules, 2004 and roster introduced by Rules, 2007 has to be prospective. Computation has to be on 43 vacancies which were existing vacancies and not cadre strength of 107. In accordance with vacancies the quota for promotees will be 22, out of turn promotees will be 10 and direct recruits will be 11. The roster has no application for determination for seniority. Assuming that Appendix B applies, it is for quota and since examination has not been held in time the quota has broken down.

22. Shri P.S. Patwalia appearing for out of turn promotees submits that whole argument made by the promotees is 15 misconceived. The diversion of quota under Rule 7(3)(b) to 7(3)(a) shall take place only when test is held and no suitable candidate is available for appointment under Rule 7(3)(b). The quota applied to the post in service. The High Court has wrongly applied the quota to the vacancies. 25% quota was introduced as incentive to improve meritorious officers. On date of selection, 53 were promotees who were excess to their quota, 14 were filled by direct recruits and there were no vacancies for the regular promotees.

There being no conscious decision of diversion of quota under Rule 7(3)(b) to 7(3)(a), no benefit can be claimed by the promotees. The clubbing of vacancies under Rule 7(3)(a) and 7(3)(b) is not permissible. The out of turn promotees have never challenged the merit promotion.

23. Shri Patwalia submits that roster is not applicable to the seniority. When the quota is worked out in the cadre strength there is no vacancy under Rule 7(3)(a) but promotions have been affected their promotion is not in accordance with law. Whether they would have taken test or not is realm of conjecture, if we construe Rule 23 of Rules, 2007 and Punjab Civil Services (Conditions of Service) Rules, 1994 harmoniously the seniority has to be on the strength of length of service. Referring to Haryana Service Rules, Shri Patwalia 16 contends that in Haryana Service Rules roster has been made as part of seniority whereas in Punjab Service Rules it is not so. He submits that the High Court has made very equitable decision which needs no interference.

24. Shri Nidhesh Gupta appearing for direct recruits submits that this Court in All India Judges' Association case (supra) has introduced roster in seniority for the purposes to minimise inter se dispute of seniority in the Higher Judicial Service. The judgment of this Court in All India Judges' Association case has to be given effect by the High Court. Rules, 2007 has to be interpreted in the light of the judgment of this Court in All India Judges' Association case, which directions resulted in Amendment Rules, 2004 and Rules, 2007. Out of turn promotees in their writ petitions have prayed for applying the roster for determination of seniority. The High Court although in the body of judgment held that roster is applicable in seniority but in operative portion the said conclusion is not reflected which had rendered the judgment of the High Court erroneous.

The roster having been accepted as applicable for purposes of seniority, seniority list has to be drawn as per roster. It is submitted that process of recruitment initiated on 2nd February, 2008 whereas promotions and out of turn promotions were held thereafter. It is submitted that recommendations sent to the Government on the same day but appointment letter for direct recruits were received later which will have no effect on the seniority that is the direct recruits which have to be made as per the roster. Rule 7(4) read with Appendix B of Rules, 2007 makes it clear that appointment has to be made as per roster which clearly means that seniority will follow the appointment. In the writ petition filed before the High Court, out of turn promotees have categorically taken stand that roster is relevant for the purpose of seniority.

The out of turn promotees cannot be allowed to take contrary stand before this Hon'ble Court. The fortuitous circumstances i.e. when letter of appointments were issued cannot be basis for seniority. Accepting the contention that length of service should determine the seniority and not the roster, shall be defeating the All India Judges Association's judgment of this Court as well as Rules, 2007. Rules, 2007 specially Rule 7, Rule 12, Rule 23 read with Appendix B have to be construed in a manner so to advance the object of Rules and should be interpreted in a manner so that no prejudice is caused to any member of Service.

25. Learned counsel for the parties have also referred to various judgments of this Court which shall be referred to 18 while considering the submissions in detail.

DISCUSSION

26. The subordinate judiciary of this Country is back bone of our judicial system. It is the subordinate judiciary which comes in contact with the common man in administration of justice. This Court in All India Judges' Association (supra) has noticed that the weight on the judicial system essentially rests on the subordinate judiciary. In paragraph 27 following was observed:

"27....The subordinate judiciary is the foundation of the edifice of the judicial system. It is, therefore, imperative, like any other foundation, that it should become as strong as possible. The weight on the judicial system essentially rests on the subordinate judiciary....."

27. The enormous responsibility which is shouldered by subordinate judiciary demands respectable conditions of service and fulfillment of the due aspirations and expectations of the officers manning the judicial system. The seniority in service plays a very important and vital role in service career of an incumbent. Promotions, different perquisites and benefits follow seniority. It is, thus, very important that due claims of seniority of members of Superior Judicial Service are recognised and implemented by all those on whose shoulder the responsibility of determination and 19 implementation lies.

This Court by its direction in All India Judges' Association case (supra) has required uniform procedure for recruitment and rules for determination of seniority with the object of achieving a uniformity and a certainty to minimise the inter se seniority dispute as far as possible. Thus, before we proceed to consider the respective submissions of the parties it is pertinent to refer to the judgment of this Court in All India Judges' Association case which is foundation of Service Rules, 2007 and throws light on different aspects of higher judicial service.

28. As noticed above, 1963 Rules contained provisions for filling the post of Superior Judicial Service only by two methods, by promotion from Punjab Service and by direct recruitment. Initially the total number of cadre posts twothird were manned by promotion and onethird direct recruits which was changed on 28.1.1991 as threefourth by promotions and onefourth by direct recruits.

29. In different States there were different Rules for recruitment in Judicial Service. Justice Shetty Commission took up the whole breadth and length of Judicial Service, its service conditions, perks and all aspects of the matter. On 21.03.1996 pursuant to direction of this Court, Government of India by a Resolution constituted a First Judicial Commission under the Justice Shetty. Justice Shetty Commission has submitted its report on 11.11.1999 touching various aspects of Judicial Service. State and Union Territories were sent report asking their response.

One of the questions which fell for consideration before the Justice Shetty Commission was method of recruitment to the Higher Judicial Service. In All India Judges' Association case (supra) this Court held that it is imperative for the Judicial Officer to keep abreast of knowledge of law. This Court also held that there has to be certain minimum standard, objectively adjudged, for officers who are to enter the Higher Judicial Service as Additional District Judges and District Judges. In paragraph 27 of the judgment following was laid down:

"27....It is imperative that they keep abreast of knowledge of law and the latest pronouncements, and it is for this reason that the Shetty Commission has recommended the establishment of a judicial academy which is very necessary. At the same time, we are of the opinion that there has to be certain minimum standards, objectively adjudged, for officers who are to enter the higher judicial service as Additional District Judges and District Judges. While we agree with the Shetty Commission that the recruitment to the higher judicial service i.e., the District Judge cadre from amongst the advocates should be 25 per cent and the process of recruitment is to be by a competitive examination, both written and viva voce, we are of the opinion that there should be an objective method of testing the suitability of the subordinate judicial officers for promotion to the higher judicial service.

Furthermore, there should also be an incentive amongst the relatively junior and other officers to improve and to compete with each other so as to excel and get quicker promotion. In this way, we expect that the caliber of the members of the higher judicial service will further improve. In order to achieve this, while the ratio of 75 per cent appointment by promotion and 25 per cent by direct recruitment to the higher judicial service is maintained, we are, however, of the opinion that there should be two methods as far as appointment by promotion is concerned : 50 per cent of the total post in the higher judicial services must be filled by promotion on the basis of principle of merit cum seniority.

For this purpose, the High Courts should devise and evolve a test in order to ascertain and examine the legal knowledge of those candidates and to assess their continued efficiency with adequate knowledge of case law. The remaining 25 per cent of the posts in the service shall be filled by promotion strictly on the basis of merit through the limited departmental competitive examination for which the qualifying service as a Civil Judge (senior division) should be not less than five years. The High Courts will have to frame a rule in this regard. "

30. In paragraph 28 directions were issued by this Court to the following effect:

"28. As a result of the aforesaid, to recapitulate, we direct that recruitment to the High Judicial Service i.e. the cadre of District Judges will be: (1)(a) 50 per cent by promotion from amongst the Civil Judges (Senior Division) on the basis of principle of merit cum seniority and passing a suitability test; (b) 25 per cent by promotion strictly on the basis of merit through limited competitive examination of Civil Judges (Senior Division) having not less than five years qualifying service; and (c) 25 per cent of the posts shall be filled by 22 direct recruitment from amongst the eligible advocates on the basis of the written and viva voce test conducted by respective High Courts. (2) Appropriate rules shall be framed as above by the High Courts as early as possible."

31. This Court has noticed the serious discontentment regarding inter se seniority of members of Higher Judicial Service. This Court observed that the least amount of litigation in the country is there where quota system in recruitment exists and where a roster system is followed. Following was laid down in paragraph 29:

"29. Experience has shown that there has been a constant discontentment amongst the members of the higher judicial service in regard to their seniority in service. For over three decades, large number of cases have been instituted in order to decide the relative seniority from the officers recruited from the two different sources, namely, promotees and direct recruits. As a result of the decision today, there will, in a way, be three ways of recruitment to higher judicial service.

The quota for promotion which we have prescribed is 50 percent by following the principle "merit cum seniority" 25 percent strictly on merit by limited departmental competitive examination and 25 per cent by direct recruitment. Experience has also shown that the least amount of litigation in the country, where quota system in recruitment exists, in so far as seniority is concerned, is where a roster system is followed. For example, there is, as per the rules of the Central Government, a 40point roster which has been prescribed which deals with the quotas for Scheduled Castes and Scheduled Tribes.

Hardly, if ever, there has been a litigation amongst the members of the service after their recruitment as per the quotas, the seniority is fixed by the roster points and irrespective of the fact as to when a 23 person is recruited. When roster system is followed, there is no question of any dispute arising. The 40point roster has been considered and approved by this Court in R.K. Sabharwal and Ors. v. State of Punjab[1995]2 SCC 745. One of the methods of avoiding any litigation and bringing about certainty in this regard is by specifying quotas in relation to posts and not in relation to the vacancies. This is the basic principle on the basis of which the 40point roster works.

We direct the High Courts to suitably amend and promulgate seniority rules on the basis of the roster principle as approved by this Court in R.K. Sabharwal's case (supra) as early as possible. We hope that as a result thereof, there would be no further dispute in the fixation of seniority. It is obvious that this system can only apply prospectively except where under the relevant rules seniority is to be determined on the basis of quota and rotational system. The existing relative seniority of the members of the higher judicial service has to be protected but the roster has to be evolved for the future. Appropriate rules and methods will be adopted by the High Courts and approved by the States, wherever necessary by 3132003. "

32. In pursuance of judgment of this Court dated 21.03.2002 Rules, 1963 were amended in 2004 by Punjab Superior Judicial Service (First Amendment) Rules, 2004 where for existing Rules following Rules have been substituted:

"8. Recruitment to Service. Recruitments to the Service shall be made in the following manner:

(a) fifty per cent by promotion from amongst the Civil Judges (Senior Division) on the basis of merit cum seniority and passing a suitability test;

(b) twenty five per cent by promotion strictly on the basis of merit through limited departmental competitive examination of Civil Judges (Senior Division) having not less than five years qualifying service;

(c) twenty five per cent by direct recruitment from amongst the eligible Advocates by holding a test consisting of written examination of 200 marks and viva voce test of 50 marks to be conducted by the High Court".

33. Punjab Superior Judicial Service Rules, 2007 were framed and notified in Gazette on 3rd September, 2007. Rule 7 dealt with method of appointment which is to the following effect:

"7. Method of appointment. -

(1) The appointment to the Service by promotion shall be made from amongst the members of the Punjab Civil Service(Judicial Branch), by the Governor on the recommendations of the High Court.

(2) The direct appointment to the Service shall be made by the Governor on the recommendations of the High Court from amongst the eligible advocates on the basis of the written test and vivavoce conducted by the High Court.

(3) Appointment to the Service shall be made in the following manner :

(a) fifty per cent by promotion from amongst the Civil Judges (Senior Division), on the basis of merit cum seniority and passing of a suitability test ;

(b) twentyfive per cent by promotion on the basis of merit through departmental competitive examination of Civil Judges (Senior Division) having not less than five years qualifying Service as Civil Judge (Senior Division); and

(c) twentyfive per cent of the posts shall be filled by direct appointment from amongst the eligible advocates on the basis of the written 25 test and vivavoce, as conducted by the High Court.

Explanation. - For the purposes of clauses (a) and (b), it is clarified that the qualifying service for promotion should be either on the post of Civil Judge(Senior Division) or Chief Judicial Magistrate or Additional Civil Judge(Senior Division) separately or by clubbing the service on any of the said posts.

(4) These posts shall be filled in accordance with the Roster attached as AppendixB."

34. Rule 12 dealt with seniority in the following manner:

"12.Seniority.-

(1) The original seniority of the promotee officers promoted from amongst the members of the Punjab Civil Services (Judicial Branch), shall not be disturbed.

(2) The inter se seniority of the outofturn promoted officers shall be in the order of merit as is determined by the High Court.

(3) The inter se seniority of the direct appointees shall be on the basis of merit as is determined by the High Court :

Provided further that an officer, who is promoted on ad hoc basis on a vacant post, belonging to the out of turn promotee officers or direct appointees, as the case may be, shall not have any right on the said post and such officer shall not be allowed to claim addition of the period of such ad hoc service towards the Service for the purpose of seniority."

35. Rule 23 dealt with application of the Punjab Civil Services (General and Common Conditions of Service) Rules, 1994 in respect of the matters, which are not specifically provided in these rules. Rule 23 is as follows:

"23. Application of the Punjab Civil Services (General and Common Conditions of Service Rules, 1994. -

(1) In respect of the matters, which are not specifically provided in these rules, the members of the Service shall be governed by the Punjab Civil Services (General and Common Conditions of Service) Rules, 1994, as amended from time to time: Provided that the said rules of 1994 shall not affect the provisions as contained in rules 5, 7, 12, 13, 19, 20 and 21 of these rules : Provided further that the conditions of service as determined by the National Judicial Pay Commission shall have an over riding effect.

(2) The Punjab Civil Services (General and Commons Conditions of Service) Rules, 1994, at present, in force are contained in Appendix `E'."

36. Appendix 'B' provided for roster as referred to in Rules, 2007.

37. As noticed above in the present matter recruitments for all the three streams as enumerated in Rule 7(3)(a), (b) and (c) were completed in 2008 and all incumbent also joined their post in 2008. The dispute is regarding inter se seniority of above three streams. From the submissions of learned counsel for the parties and pleadings on record following are main issues which have arisen for consideration in this batch of appeals:

(1) Whether promotees promoted under Rule 7(3)(a), 15 in numbers who were promoted and joined their post in February, 2008 were:

(a) in excess to their quota,

(b) their appointment has to be treated as ad hoc appointment,

(c) they have to be placed at the bottom of seniority.

(2) Whether appointment to members of Superior Judicial Service belonging to all three streams have to be made on the basis of roster as per Rule 7(4) read with Appendix B of the Rules, 2007.

(3) Whether for determination of inter se seniority belonging to all the three streams has to be based on the basis of roster in pursuance of Rule 7 read with Appendix B.

(4) How the inter se seniority of Fast Track Judges is to be determined who were earlier working as Fast Track Judges and have been absorbed and taken in regular cadre in different stream under Rule 7(3)(a), (b) and (c).

(5) Reliefs, if any.

Issue No.1: Whether promotees are in excess of their quota?

38. The High Court in its impugned judgment has noticed the cadre strength of Punjab Superior Judicial Service as 107 on 28 10.11.2007.

The Promotion quota under Rule 7(3)(a) was determined as 53 and actual working having been found as 58. High Court noticed that 05 officers were working in excess. 25 per cent quota under Rule 7(3)(b) was determined as 27, which was found to be vacant. Direct recruits were also determined as 21 excluding the officers in position. 14 posts were advertised for direct recruitment. One of the issues raised is as to whether for determination of the quota cadre strength has to be looked into or quota has to be determined on the basis of vacancies by bifurcating vacancies as per respective quota. The issue is no more res integra. In All India Judges Case (supra), this Court in Para 29 has held "One of the methods of avoiding any litigation and bringing about certainty in this regard is by specifying quotas in relation to posts and not in relation to the vacancies".

A Three Judge Bench of this Court in Srikant Roy and Others Vs. State of Jharkhand and Others, (2017) 1 SCC 457 while determining question of number of vacancies in respect of limited competitive examination of Jharkhand as in Jharkhand Superior Judicial Service has held that "cadre strength is always measured by the number of posts comprising the cadre and the percentage of quota has to be worked out in relation to number of posts which form the cadre and has no relevance to the vacancy that would occur. Following was laid down in Paragraph 24:"

24. The High Court has overlooked the distinction between "post" and "vacancy". If the requisite posts were already exhausted by the direct recruits against the earmarked quota for direct recruitment, merely because some vacancies occur, it would not be open to the aspiring candidates against the direct recruit quota to challenge the selection process commenced for the inservice judicial officers by promotion through limited competitive examination. The cadre strength is always measured by the number of posts comprising the cadre. The right to be considered for appointment can only be claimed in respect of a post in the given cadre. The percentage of quota has to be worked out in relation to number of posts which form the cadre and has no relevance to the vacancy that would occur.................................."

39. The High Court Committee determined the vacancies for all the three streams for 2008 recruitment on the basis of cadre strength of 107. Working strength before 2008 selection was 58 promotees, 0 out of turn promotion and 6 direct recruits. Thus, 64 officers were in position and their were 43 vacancies for 2008 recruitment. High Court determining vacancies for Rule 7(3)(a) as 15, for Rule 7(3)(b) as 8 and 14 for direct recruitment. In the impugned judgment, the High Court has taken a view that since 50 per cent of 107 cadre strength comes as 53, 5 promotee officers were in excess, since working strength before 2008 selection was 58.

The above calculation has been arrived by determining 50 per cent of 107. Whether 30 any fallacy is committed by the High Court in above determination is to be examined. On face of it, the determination on mathematical calculation, i.e. taking 50 per cent of cadre strength for promotees come to 53. Thus, whether 5 officers, who were found in excess were in excess of their quota is one part of question and the other part of question would be that what number of vacancies have to be earmarked for out of turn promotees under Rule 7(3)(b). We have already noticed that from 28.01.1991, Rule 8 was amended providing for threefourth of the cadre to be filled up by promotee officers and onefourth by direct recruits. The above position continues till Rules were amended in 2004 under the direction of this court in All India Judges case (supra).

40. For the first time by amending Punjab Superior Judicial Service on 15.01.2004, the promotion quota under Rule 8 was fixed as 50 per cent, 25 per cent for limited departmental competitive examination and 25 per cent for direct recruits and as far as for direct recruits, earlier 25 per cent was maintained. Thus, the issue was only with regard to quota for promotion on the basis of merit cum seniority and of out of turn promotees. This Court in All India Judges case (supra) in Para 29 has clearly directed that the system which was directed to be put in place by this Court vide Paras 27, 28 31 and 29 was to apply prospectively.

This Court had directed that appropriate rules and methods will be adopted by the High Courts and approved by the States, wherever necessary by 31st March, 2003. Upto 2004, the quota for promotion on the basis of merit cum seniority was 75 per cent, the cadre strength as on 13.09.2007 was 89, which was increased on 10.11.2007 as 107. After the amendment of Rules on 15.01.2004, promotion of 10 officers were made. It is mentioned in the Civil Appeal of the High Court that cadre strength of Punjab Superior Judicial Service before 2004 was 88. Thus, in the year 2004, when the cadre strength was 88, 75 per cent posts were to be manned by promotees under merit cum seniority, i.e. 66 were to be manned by promotee officers.

The judgment of this Court in All India Judges case (supra) being prospective, the ratio of officers as existing before unamended rules can not be adversely affected. A promotee before the amendment of Rules, 2004, who was well within their quota, suddenly cannot go out of their quota and become an excess merely on the strength of amendment of Rules, which are prospective in nature. For determining the quota, the cadre strength, which existed prior to amended rules and subsequent to the amended rules have to be treated differently. Promotees quota, which was 75 per cent prior to 2004 Rules makes 66 posts in their quota as before amendment 32 dated 15.01.2004, when the cadre strength has been increased from 89 to 107, 18 posts have to be further added to the cadre.

This increase having been made after the amendment of the Rules dated 15.01.2004, on this cadre strength, the Rules as amended will be applied for bifurcation of quota. On 18 newly created posts, 50 percent comes to 9, for out of turn promotees 4.5 and for direct recruits 4.5. Thus promotee officers on or after the increase of the cadre could have been 66+9 i.e. 75.

In the appeal filed by the High Court, it is also indicated that 10 promotees were affected in October, 2004 under 50 per cent quota of merit cum seniority. The rules providing 25 per cent quota for out of turn promotion being in place, atleast few vacancies ought to have been given to the out of turn promotees. There is no details of any further promotion or appointment made after 2004 to 2008. The out of turn promotion quota having been culled out only as per the judgment of this Court in All India Judges case (supra), which was to be required in the Rules by the State, the said quota will come into existence only prospectively. An out of turn promotee cannot claim that they should be given 25 per cent posts of the cadre strength right from day one. It is true that quota has to be determined on the basis of cadre strength but determination of the cadre strength has to be made taking into consideration that rules amended w.e.f. 15.01.2004 were prospective in nature and cannot impair or affect any right, which accrued to the member of judicial service prior to the amendment of the Rules.

41. We, thus, do not find any patent error in the calculation of the vacancy by the High court in the administrative side and consequently the recruitment made from three different streams was well within such determination and cannot be faulted. The promotion of officers under Rule 7(3)(a) was in accordance with the rules and there is no question of treating the promotion to be adhoc promotion nor they can be pushed to the bottom of seniority. The new set of rules, the new scheme of recruitment, new rules of determination of seniority as brought in place by 2007 Rules, its implementation has to be done with care so as not to defeat any existing right. Mechanical application of the rules, which may result to unjust result has to be avoided to advance the scheme of the new rules and the object which were delineated by this Court in All India Judges case (supra).

While allocating posts to be filled by different streams, cadre strength, officers of particular stream in position, quota of each stream has to be kept in mind. The vacancies existing for recruitment in particular year has not to be mechanically divided at the 34 ratio of 50, 25 and 25 per cent.

Issue Nos. 2 and 3:

Whether appointment to members of Superior Judicial Service belonging to all three streams have to be made on the basis of roster as per Rule 7(4) read with Appendix B of the Rules, 2007? and

Whether for determination of inter se seniority belonging to all the three streams has to be based on the basis of roster in pursuance of Rule 7 read with Appendix B?

42. One of the major area of difference in submissions advanced by learned counsel appearing for the promotees, direct recruits and out of turn promotees is regarding applicability of roster for determination of seniority. In so far the stand of out of turn promotees is concerned, although before the High Court in its pleadings and submissions, out of turn promotees prayed for implementation of roster in seniority but in this Court they have taken a somersault and are now contending that the roster is not applicable in seniority.

43. Rota and quota in service jurisprudence is well known concept, which finds reflected in large number of service rules of different services. Quota between promotees and directs were throughout present in 1963 Rules, which has been further amplified in 2007 Rules. This Court in in All India Judges case (supra) has highlighted the importance and the 35 usefulness of roster system. In Para 29, it was held:

"Experience has also shown that the least amount of litigation in the country, where quota system in recruitment exists, insofar as seniority is concerned, is where a roster system is followed". For example, there is, as per the rules of the Central Government, a 40point roster which has been prescribed which deals with the quotas for Scheduled Castes and Scheduled Tribes. Hardly, if ever, there has been a litigation amongst the members of the service after their recruitment as per the quotas, the seniority is fixed by the roster points and irrespective of the fact as to when a person is recruited. When roster system is followed, there is no question of any dispute arising. The 40point roster has been considered and approved by this Court in R.K. Sabharwal v. State of Punjab, (1995) 2 SCC 745."

44. The Rules, 2007 has been amended by direction of this Court in in All India Judges case (supra). Now, coming back to the Rules, 2007, there are two rules, which need to be interpreted to find out real purpose and intent of 2007 Rules. Rule 7 as noted above provides for method of recruitment, subrule( 3) provides for appointment to the service shall be made 50 per cent by promotion on the basis of merit cum seniority, 25 per cent by promotion on the basis of merit through departmental competitive examination of Civil Judges (Senior Division) and 25 percent of posts shall be filled by direct recruitment. Subclause (4), which is relevant provides "these posts shall be filled in accordance with the Roster attached as AppendixB". Part of AppendixB, 36 which is relevant for the present case is as follows (only part is quoted):"

APPENDIX 'B'

[See subrule( 4) of rule 7]

ROSTER

ROSTER INDICATING THE MODE OF RECRUITMENT

Serial No.

Source

Rule

1.

Officer Promoted on the basis of seniority cum suitability

7(3)(a)

2.

Officer promoted on the basis of seniority cum suitability

7(3)(a)

3.

Direct Recruit from the Bar

7(3)(c)

4.

Officer promoted through limited competitive examination

7(3)(b)

5.

Officer promoted on the basis of seniority cum suitability

7(3)(a)

 

Xxxxxxxxxxxxxxx

 

89.

Officer promoted on the basis of seniority cum suitability.

7(3)(a)

45. Subrule (4) uses the phrase "the posts shall be filled". The word "filled" means appointment on the post. The submission of the learned counsel for the promotees is that subrule ( 4) read with Appendix B at best can be read that roster is to be followed in recruitment only and not for determination of seniority. When an order for filling up of a post is provided in Appendix B, the purpose and object is that officers of different streams should hold the posts in the 37 sequence, which is provided in Appendix B. The recruitment to the different streams consists of different and separate processes, few processes may take lesser time like effecting promotion under Rule 7(3)(a) whereas few processes like direct recruitment under 7(3)(c) takes greater time.

For direct recruits, which is an All India Competitive Written Test, large number of candidates participate and evaluation of answer sheets and holding vivavoce takes sufficient time. The object as incapsulated by this Court in All India Judges case (supra) in carrying recruitment by roster was with the object of eliminating disputes pertaining to determination of seniority. The Rule 7(4) and AppendixB has to be read in a manner so as to advance the object of the Rules. When this court directed for adopting roster system for determining seniority, Rules, 2007 cannot be interpreted in a manner which may violate the direction of this Court. Article 141 of the Constitution provides that law declared by the Supreme Court shall be binding on all courts and authorities.

In this reference, it is useful to refer to a Three Judge Bench judgment of this Court in O.P. Singla and Another Vs. Union of India and Others, (1984) 4 SCC 450, this Court had occasion to consider the issue of seniority and promotion in context of temporary promotee, direct recruits quota rules in respect of Delhi Higher Judicial Service Rules, 1970. This Court in Para 17 held that when a Rule or Section is part of integral scheme, it should not be considered or construed in isolation. In paragraph 17, following has been held:"

17...............However, it is well recognised that, when a rule or a section is a part of an integral scheme, it should not be considered or construed in isolation. One must have regard to the scheme of the fasciculus of the relevant rules or sections in order to determine the true meaning of any one or more of them. An isolated consideration of a provision leads to the risk of some other interrelated provision becoming otiose or devoid of meaning. That makes it necessary to call attention to the very next rule, namely, Rule 8. It provides by clause 2 that: "The seniority of direct recruits visavis promotees shall be determined in the order of rotation of vacancies between the direct recruits and promotees based on the quotas of vacancies reserved for both categories by Rule 7 provided that the first available vacancy will be filled by a direct recruit and the next two vacancies by promotees and so on."

(emphasis supplied)

This provision leaves no doubt that the overall scheme of the rules and the true intendment of the proviso to Rule 7 is that onethird of the substantive posts in the Service must be reserved for direct recruits. Otherwise, there would neither be any occasion nor any justification for rotating vacancies between direct recruits and promotees. Rule 8(2), which deals with fixation of seniority amongst the members of the Service, provides, as it were, a key to the interpretation of the proviso to Rule 7 by saying that the proviso prescribes "quotas" and reserves vacancies for both categories. The language of the proviso to Rule 7 is certainly not felicitous and is unconventional if its intention was to prescribe a 39 quota for direct recruits. But the proviso, as I have stated earlier, must be read along with Rule 8(2) since the two provisions are interrelated. Their combined reading yields but one result, that the proviso prescribes a quota of onethird for direct recruits."

46. One submission, which was pressed by learned counsel for the promotees as well as by learned counsel appearing for the out of turn promotees was that in 2007 itself, Judicial Service Rules have been framed for Haryana namely, Haryana Superior Judicial Service Rules, 2007, in which Rules, it was expressly provided by Rule 10 of the Rules that inter se seniority of the persons recruited to the service under clause (a), (b) and (c) of Rule 6 shall take his position in the seniority list as shown in roster annexed. Rule 10 of the Haryana Rules is as follows:"

10. Seniority. (i)

(a) The inter se seniority of the members of the Haryana Civil Service (Judicial Branch) promoted in the same batch under rule 6(a) shall be the same as in the Haryana Civil Service (Judicial Branch).

(b) Inter se seniority of the member of the Haryana Superior Judicial Service promoted under rule 6(b) shall be in the order of merit determined in the selection process.

(c) Inter se seniority of the direct recruits to the Service under rule 6(c) shall be on the basis of merit determined by the Selection Committee of the High Court at the time of the recruitment.

(d) Inter se seniority position of the officers appointed in the Service under rule 6 shall be as given in roster annexed.

(ii) A person recruited to the Service under clauses (a), (b) and (c) of rule 6 shall take his position in the seniority list as shown in the roster annexed irrespective of the date on which he actually joins the Service.

(iii) A promoted officer, who is promoted on an ad hoc basis in the vacancy/post against a roster point earmarked for an officer belonging to categories specified in clauses (b) and (c) of rule 6, shall not have any right to the post. He shall not be entitled to add period of his ad hoc service to regular service for the purpose of seniority: Provided that the existing rules shall continue to govern the matters of seniority of the existing members of the Service."

47. It has been pointed out that both Judicial Service Rules, 2007 of Haryana and Punjab Superior Judicial Rules, 2007 were sent by the High Court in the similar fashion, where Punjab Rules have been published by the Government by changing the proposed rules pertaining to seniority without consultation of the High Court. The High Court in its impugned judgment in Para 181 after noticing the Haryana Rules, 6, 7, 8 and 9 has made following observations:" Similar rules were recommended by the High Court to the State of Punjab for notification but changed at its own level without consultation with High Court."

48. In the present case, we need not enter into the issue as to what was proposed and what changes were made by Government while notifying the rules. The above observation in the impugned judgment clearly indicate that Punjab & Haryana High Court has contemplated to implement the direction of this Court in All India Judges case (supra) and it was clear to the High Court that the appointment of all the three streams as per roster is to also determine the seniority as per the roster.

In any view of the matter, there is nothing in the Rules - Punjab Superior Judicial Service Rules, 2007, which may indicate that there is any provision contrary to determination of seniority by roster. Mere fact that said rules are not explicit or makes it expressly clear that seniority is to be determined on the basis of roster is not conclusive. The purpose and object of the Rule 7 of Rules, 2007 read with AppendixB is clear that the roster is to be followed for determination of the seniority. The High Court in the impugned judgment has considered the issue as to whether roster is applicable in determination of seniority or not. Issue No. 7 as was noticed above, which was framed by the Committee and was also adjudicated by the High Court was "Whether roster (AppendixB) can be read into and applied to the rule of seniority".

After elaborate discussions, High Court in Para 180 concluded:42 "Hence, this Court is of the opinion that for determination of inter se seniority of officers recruited from three different sources, roster as directed by Hon'ble the Supreme Court shall be applicable. The same forms part of the Rules as Appendix 'B' but mentioning roster for recruitment, however, shall be applicable even for determination of seniority."

49. We endorse the above view of the High Court that roster shall be applicable for determination of seniority.

50. At this juncture, one of the submissions, which has been emphatically pressed by the learned counsel for the promotees is that for determination of seniority, continuous length of service is determinative. The direct recruits and out of turn promotees, who were not even born in the cadre when promotees were promoted, they have to take seniority after the promotees. In this reference, it is useful to refer to a judgment of this Court in Union of India and Others Vs. N.R. Parmar and Others, (2012) 13 SCC 340, the issue in the said case was also an issue of determination of seniority between direct recruits visàvis promotees and quota and rota principles. This Court had occasion to consider the office memorandum issued by the Government dated 22.12.1959. Noticing Para 6 of above office memorandum following was stated in Para 23 of the judgment:"

23. The General Principles for determining seniority in the Central Services are shown to have been laid down in an annexure to an Office Memorandum dated 22121959 issued by the Government of India, Ministry of Home Affairs (hereinafter referred to as "the OM dated 22121959"). Para 6 of the annexure, referred to above, laid down the manner of determining inter se seniority between direct recruits and promotees. Para 6 is being extracted hereunder:

"6. Relative seniority of direct recruits and promotees.-The relative seniority of direct recruits and of promotees shall be determined according to the rotation of vacancies between direct recruits and promotees which shall be based on the quotas of vacancies reserved for direct recruitment and promotion respectively in the Department Rules." It is apparent from the above extract of the OM dated 22121959, that the "quota" between promotees and direct recruits was to be read into the seniority rule. The OM also provided for a definite rotation of seniority points ("rota") between promotees and direct recruits. The rotation provided for was founded on the concept of rotation of quotas between promotees and direct recruits. It is therefore apparent, that under the OM dated 22121959 inter se seniority between the promotees and direct recruits was based on the "quota" and "rota" principle. The same has been meaningfully described as "rotation of quotas" in some of these instruments."

51. There was further office memorandum on 07.02.1986 to take

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 : IJJ

 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter