1986 INSC 0303 K. N. Misra and Others Vs Union of India and Others Special Leave Petition (Civil) Nos. 10666-67 of 1986 (A. P. Sen, B. C. Ray JJ) 17.09.1986 ORDER 1. Special leave granted limited to the question whether the principle of continuous officiation upon which the Central Administrative Tribunal has directed inter se seniority to be determined as between direct recruits and promotees to the posts of Assistant Grade IV of the service conflicts with sub-rule (6) of Rule 16 of the Armed Forces Headquarters Civil Service Rules, 1968 which relates to determination of inter se seniority of the direct recruits. Rest of the grounds are dismissed. 2. Preparation of record etc. dispensed with. Appeal will be heard on the present SLP paper books. Additional documents, if any, shall be filed within eight weeks from today. Hearing expedited. Short Point. Liberty to mention. 3. Further promotions shall be subject to the result of the appeal. 4. Interim stay reversion pending notice unless already effected. This shall not stand in the way of promotion. Notice is returnable on October 16, 1986. Court Master.