1990 INSC 0206 Scientific Adviser of the Ministry of Defence and Others Vs S. Daniel and Others Mannulal Vsa Union of India and Others Scientific Adviser to the Ministry of Defence and Others Vs S. Suresh Kumar and Others Director, D.R.D.L., Hyderabad Vs O. Ramachandra Reddi Union of India and Others Vs Sheik Kedar Mastan and Another Union of India Vs K. Gopal Rao and Another Scientific Adviser of the Ministry of Defence and Others Vs I. Sambasiva Rao Director, Defence Research Development Laboratory and Another Vs D. Jagannadham Scientific Adviser of The Goverment of India Ministry of Defence and Another Vs P. Narasimha Reddy Scientific Adviser of the Govermnet of India, Ministry of Defence and Another Vs Ch. Bhikusham Scientific Adviser of the Govermnet of India, Ministry of Defence and Another Vs Suryaprakash Scientific Adviser of the Govermnet of India, Ministry of Defence and Another Vs Mohd. Yousuf Ali Scientific Adviser of the Govermnet of India, Ministry of Defence and Another Vs N. Ramulu Scientific Adviser of the Govermnet of India, Ministry of Defence and Another Vs A. Mallaiah Scientific Adviser of the Govermnet of India, Ministry of Defence and Another Vs D. Basava Raju Scientific Adviser of the Govermnet of India, Ministry of Defence and Another Vs E. Anatha Rddy Scientific Adviser of the Govermnet of India, Ministry of Defence and Another Vs Gopalaswamy Scientific Adviser of the Govermnet of India, Ministry of Defence and Anothers Vs Sathaiah Scientific Adviser of the Govermnet of India, Ministry of Defence and Anothers Vs K. Balasunder General Manager, South Eastern Railway And Others Vs P. George and Othes Scientific Adviser of the Govermnet of India, Ministry of Defence and Anothers Vs U. Man Mohan Union of India and Others Vs B. Harishchandra Director, Defence Research and Development Loboratory and Another Vs Prithvipal Shukla and Another Union of India and Others Vs B. Koteswara Rao Union of India Vs N. Narasima Chary and Another Union of India and Another Vs M. Ganeshwarm Rao Scientific Adviser of the Ministry of Defence and Others Vs D. Rajinder Prasad Director, D.R.M.L., Hyderabad Vs. Mohd. Sultana Scientific Adviser of the Ministry of Defence and Others Vs B. Jagadeeswar Scientific Adviser of the Ministry of Defence and Others Vs Vittal Kulkarni Union of India and Another Vs Y. Anjalah Scientific Adviser of the Ministry of Defence and Others Vs L. Roop Singh and Others Union of India and Another Vs P. Hanummantha Rao Union of India and Others V. Banwarilal and Others Civil Appeal Nos. 1210-1217 of 1980 (From the Judgment and Order dated April 22, 1980 of the Andhra Pradesh High Court in Writ Appeal Nos. 499, 500 of 505 of 1979 and 144 of 1980), 2758, 316, 1692-93, 663, 1882-83, 2712-13, 3023, 2772-73 of 1981; 2168, 2835, 2934, 2157, 2933, 3521, 4239, 4243, 2156, 3230 of 1982; 1381-82, 1443-44, 3193, 4340, 3731, 3963 of 1988; 3044, 526, 2164, 944, 2412 of 1989 and 1801, 1794, 1793 and 1795 of 1990 (K. N. Saikia, S. Ranganathan JJ) 10.04.1990 JUDGMENT RANGANATHAN, J. - 1. In the special leave petitions, we grant leave and proceed to dispose of all these appeals by a common order. It may be noted that, except in C. A. 3044/89, the Union of India is the appellant. 2. The short common question arising in this large batch of appeals is : Who is the authority competent to initiate disciplinary proceedings against the Government servants who are the parties here (hereinafter referred to, for convenience, as 'the respondents')? There are two sets of appeals before us, one arising out of proceedings in the Ministry of Defence, and the other in the Ministry of Railway. The rules governing the former are the Central Civil Services (Classification, Control & Appeal) Rules (hereinafter referred to as "the Civil Service Rules") and those governing the latter are the Railway Servants (Discipline and Appeal) Rules (herein after referred to as "the Railway Rules') 3. S/Shri G. B. Raj, Anil Dev Singh, P. A. Choudhury, Madhava Reddy, B. Kanta Rao, A. Subba Rao, A. T. M. Sampath, R. D. Upadhyay, and others have argued the matters at length and in great detail and we proceed to dispose of the appeals after considering all the aspects us before us. 4. We shall take Daniel's case (C. A. Nos. 1210 to 1217 of 1980) as illustrative of the cases under the Civil Service Rules. Though the employees in these and connected matters are Class III employees of Research Laboratories attached to the Ministry of Defence (shortly referred to as DRDL, DERL, DMAL and ILRL), they are serving in civil posts therein and, hence, governed by the Civil Service Rules. They had been appointed by the Director of the Laboratory. Disciplinary proceedings were initiated against them by the Director. There is, therefore, no possibility of any eventual violation of the constitutional prohibition in article 311(1) against a Government servant being dismissed or removed from office by an authority subordinate to the appointing authority. Still, the respondents contend that the Director is not competent to initiate disciplinary proceedings against them and that it is only the Scientific Adviser to the Government of India - a higher authority - that can do so. This contention, based on the relevant provisions of the Civil Service Rules, proceeds on the following lines : Rules 12 and 13 of the Civil Service Rules deal with this topic and read as follows :- "12. Disciplinary Authorities - (1) The President may impose any of the penalties specified in rule 11 on any Government servant. (2) Without prejudice to the provisions of sub-rule (1), but subject to the provisions of sub-rule (4), any of the penalties specified in rule 11 may be imposed on - #(a) * * *## (b) a person appointing to a Central Civil post included in the General Central Service, by the authority specified in this behalf by a general or special order of the President or, where no such order has been made, by the appointing authority or the authority specified in the Schedule in this behalf. 13. Authority to institute proceedings - (1) The President or any other authority empowered by him general or special order may - (a) institute disciplinary proceedings against any Government servant; (b) direct a disciplinary authority to institute disciplinary proceedings against any Government servant on whom that disciplinary authority is competent to impose under these rules any of the penalties specified in Rule 11. (2) A disciplinary authority competent under these rules to impose any of the penalties specified in clauses (i) to (Iv) of rule 11 may institute disciplinary proceedings against any Government servant for the imposition of any of the penalties specified in clauses (v) to (ix) of rule 11 notwithstanding that such disciplinary authority is not competent under these rules to impose any of the latter penalties." In these cases, the disciplinary proceedings have been instituted neither by the President nor by an authority directed by him to do so, nor by any other authority empowered by him, by general of special order, to do so. The disciplinary authority (D. A.) in the present case, therefore, has to be, on terms of rule 12(2) (b), "the appointing authority or the authority specified in the schedule in this behalf. The "authority specified in the schedule in this behalf', admittedly, is the Scientific Adviser to the Government of India. The question next is whether the Director is the "appointing authority" in the case of respondents. This matter is dealt with in Rule 9(1) read with its proviso which read thus : "9. Appointments to other Services and Posts - (1) All appointment to the Central Civil Services (other than the General Central Service) Class II, Class III and Class IV, shall be made by authorities specified in this behalf in the Schedule. Provided that in respect of Class III and Class IV civilian services, or civilian posts in the Defence Services appointments may be made by officers empowered in this behalf by the aforesaid authorities." 6. The 'appointing authority' specified in the schedule referred to in Rule 9(1), in the case of the respondents, is against, the Scientific Adviser to the Government of India. But, by a notification made in exercise of the power conferred by the proviso, he had authorised the Director to make appointments to Class III and Class IV posts in his establishment and, it is common ground, the Director had appointed the respondents in exercise of that power. In other words, there is no dispute that the Director is the "appointing authority" of the respondents, not only in the sense that he was empowered to appoint them under rule 9 but also in the sense that he actually made these appointments. Nevertheless, it is said, he is not the "appointing authority" in the case of the respondents, within the meaning of rule 12(2) (b). In support of this argument, attention is drawn to rule 2 which contains the definitions of various expressions for the purposes of the rules which will be applicable in the absence of anything to the contrary in the relevant context. Rule 2(a) reads : "(a) 'appointing authority' in relation to a Government servant means - (i) the authority empowered to make appointments to the service of which the Government Servant is for the time being a member or to the grade of the service in which the Government servant is for the time being included, or (Ii) the authority empowered to make appointments to the posts which the Government servant for the time being holds, or (iii) the authority which appointed the Government servant to such service, grade or post, as the cases may be, or (iv) where the Government servant having been a permanent member of any other Service or having substantively held any other permanent post, has been in continuous employment of the Government, the authority which appointed him to that Service or to any grade in that Service or to that post whichever authority is the highest authority." It will be noticed that this clause refers to two classes of persons (a) the authority empowered to make appointments to the service, grade or post with which we are concerned-sub clauses(i) and (ii) and (b) the authority who actually appointed the Government servant to the service, grade or post in question-sub classes (iii) and (iv). Each of these is sub-divided into two categories but we need not, for the purposes of the present cases, bother about this sub-division. Stopping here, it will be seen, as pointed out already, that the Director falls under both the above categories as he is empowered to appoint the respondents by virtue of the power delegated to him under the proviso to rule 9(1) and as he has also factually appointed them. But, it is said, the Scientific Adviser to the Government of India, Notwithstanding his having delegated his power to the Director under the proviso, also continues to be an authority empowered to appoint persons to the posts in question under rule 9(1) read with the schedule. So under the first category of persons indicated above as referred to in rule 2(a) there are two authorities : the Scientific Adviser and the Director and under the second category we have the Director. And, here comes the crucial point on which the respondents bank their entire case : the last few words of rule 2(a) make it clear and specific that the expression 'appointing authority' means the highest of the authorities mentioned in sub-clauses (i) to (iv). So, it is said, the 'appointing authority' for purposes of rule 12(2) (b), in the instant case, will be the highest of the three authorities we have referred to above, viz. the Scientific Adviser to the Government of India. In short, it is contended that, by using the last few significant words in rule 2(a), the Civil Rules seek to ensure that, though the power to appoint persons to a particular post, grade or service may be delegated under the proviso to rule 9(1), such delegation should not extend to the exercise of disciplinary powers. It is the clear intention of the rule-makers, it is argued, that disciplinary powers should continue to vest in the appointing authority mentioned in the schedule read with rule 9(1) and should not be allowed to be exercised by his delegate under the proviso. The emphasis, it is said, is not on the person who has made, or is empowered to make, the appointment of the particular civil servant in question; it is on the person who makes, or is empowered to make, appointment of persons generally to the post, grade or service to which the civil servant in question belongs. It is, therefore, urged that though one Class III servant in the Laboratory made be appointed by the Director and another by the Scientific Adviser (who can make such appointment despite the delegation), the disciplinary authority for both and, indeed for all Class III servants in the Laboratory, must be the same and cannot be different. This interpretation of rule 2(a), it is said, is not only quite plain on the language used but has also received the approval of this Court in Dharam Dev. v. Union of India (1980-2 S. C. R. 554). Further force is sought to be lent to the argument by pointing out that the expression 'appointing authority' is used only in rules 2, 10, 12 and 24 of, and the schedule to the Civil Service Rules and that, to refuse to give effort to the definition for purposes of rule 12 is to render the definition clause virtually otiose. This plea was upheld by the Andhra Pradesh High Court in Danial's case (1980-2 S. L. C. 477) and, following it, in the other cases before us. A similar view has been taken in the Delhi High Court in Murishwar v. Union (1976 Service Law Cases 82), in Union v. Tarlok Singh (cited therein), and by the Calcutta High Court in Union v. Choudhury (1976-2 S. L. R. 819). But a contrary view has been taken by the M. P. High Court in Chaudhury v. Union (1977 All India Services Journal 1) and by the Andhra Pradesh High Court in W. A. 793/83 and W. P. 2441/79. 7. The position in respect of ordnance factories which has to be considered in some of the cases is identical, except for the nomenclatures of the respective authorities, and does not need any separate discussion. 8. To turn, next, to the railway cases, we are concerned with appointees to Group C and Group D of the services, which correspond to Class III and Class IV of the Civil Services. In respect of these persons. The relevant provisions are as follows :- 2(1) (a) 'Appointing Authority', in relation to railway servant, means :- (i) the authority empowered to make appointment to the service of which the railway servant is, for the time being, a member or to the grade of the Service in which the railway servant is, for the time being, included or (ii) the authority empowered to make appointments to the post which the Railway servant for the time being holds, or (iii) the authority which appointed the railway servant to such Service, grade or post, as the case may be, or (iv) where the Railway servant having been a permanent member of any other Service or having subsequently held any other permanent post, has been in continuous employment under the Ministry of Railways, the authority which appointed him to that service or to any grade in that Service or to that post whichever authority is highest authority." 2(1) (c) 'Disciplinary Authority' means (i) in relation to the imposition of a penalty on a Railway servant, the authority competent, under these rules, to impose on him that penalty; (ii) in relation to rule 9 and clauses (a) and (b) of sub-rule (1) of Rule 11 in the case of any Gazetted Railway servant, an authority competent to impose any of the penalties specified in rule 6. (iii) in relation to rule 9 in the case of any non-gazetted Railway servant, an authority competent to impose any of the major penalties specified in rule 6; (iv) in relation to clauses (a) and (b) of sub-rule (1) of Rule 11, in the case of a non- gazetted Railway servant, an authority competent to impose any of the penalties specified in Rule 6" "7. Disciplinary authorities (1) The President may impose any of the penalties specified in rule 6 on any Railway servant. (2) Without prejudice to the provisions of sub-rule (1), any of the penalties specified in rule 6 may be imposed on a Railway servant by the authorities as specified in Schedules I, II and III. (3) The disciplinary authority in the case of a Railway servant officiating in a higher post, shall be determined with reference to the officiating post held by him at the time of taking action." 8. Authority to institute proceeding (i) The President, or any other authority empowered by him, by general or special order, may - (a) institute disciplinary proceeding against any Railway servant; (b) direct a disciplinary authority to institute disciplinary proceedings against any Railway servant on whom that disciplinary authority is competent to impose, under these rules, any of the penalties specified in rule 6. (2) A disciplinary authority competent under rules to impose any of the penalties specified in clause (i) to (iv) of Rule 6 may, subject to the provisions of clause (c) of sub-rule (1) of rule 2, institute disciplinary proceedings against any Railway servant for imposition of any of the penalties specified in clauses(v) to (ix) of rule 6, notwithstanding that such disciplinary authority is not competent under these rules, to impose any of the latter penalties." Schedule II referred to in rule 7(2) lays down that an order of compulsory retirement, removal or dismissal from service may be ordered, in the case of a Group C or Group D Railway servant by the appointing authority and Note 2 to the Schedule mentioned that such an authority may also impose any lower penalty. Under Rule 275 of the Railway Establishment Code (Vol. I), which deals with the recruitment, training and promotion of Group 'C' and Group 'D' railway servants, the authority competent to make a first appointment is the General Manager or any lower authority to whom he may delegate the power. The General Manager of each Railway has delegated his powers under several heads. One set of the Schedule of Delegation of Powers by the General Manager of the Southern Railway in Establishment Matters has been set out in some detail in the order of the Central Administrative Tribunal (CAT) in the case of Gafoor Mia and Ors. v. Director, DMRL 1988 (2) CAT 277, (which is one of the orders in appeal before us). It is neither useful nor necessary to repeat them here in extenso. Here also, the argument is that, notwithstanding the delegation of powers of appointment of Group C and Group D employees to various other zonal officers, the General Manager has not divested himself of the power to make such appointments and continues to be the 'appointing authority. Being the highest among the various appointing authorities, he alone stands vested with the power to institute disciplinary proceedings and impose penalties. It is, therefore, submitted that the disciplinary proceedings, in the cases under this batch, initiated by the Divisional Superintendent and like officers were without jurisdiction and rightly quashed by the CAT in Gafoor Mia's case, already referred to, and the decisions in the other matters before us following the said decisions. 9. This, in crux, is the argument for the respondents. Before dealing with this argument, it will perhaps be helpful to steer clear of certain minor arguments addressed by either side : (a) Sri Kanta Rao submitted that the same view as in Gafoor Mia (supra) has been taken by the C. A. T. in Supriya Roy's case and that this Court has already, on 21st September 1988, dismissed S. L. P. Nos. 9956-57 of 1988 filed against the said order. This appears to be correct, but the dismissal in limine of that S. L. P. cannot preclude us from considering the issue in these appeals on merits. It is seen that, in C. A. 3963/88, an application has been filed for revocation, on this ground of the leave granted by this Court. We dismiss this application. (b) Much store is set, on behalf of the respondents, by the decision of this Court in Dharam Dev's case (supra), It is not doubt true that the decision refers to the provisions of rule 2(a) and applies the same to the case before it. But the context in which the case arose was a very simple and straight forward one. In that case, the employee in question had in fact been appointed by the Comptroller and Auditor General of India (CAG) and he was the highest authority in regard to the service in question. All that the decision pointed out was that, in view of this and of Article 311, no authority lower in rank to the CAG was competent to take action against the appellant before the Court. The Court had no occasion to consider the type of controversy that has arisen here and did not consider either the interaction of sub- clauses (i) and (iii) of clause (a) of rule 2 or the situation as to whether there could be more than one authority empowered to appoint persons to a post, grade or service within the meaning of sub-clause(i) or (ii) of clause(a) itself. This decision is therefore not helpful and certainly not conclusive to solve the issue arising before us. The same is the position in regard to the decision of this Court in Om Prakash Gupta v. Union (1975-II-LLJ-102) which seems to have been relied on, for the Union, before the CAT. In that case, the appellant was a temporary Government servant not holding a specified post. All that this Court pointed out was that, if the definition in rule 2(a) was not applicable to such a person, the word 'appointing authority,' understood in its plain and natural meaning, would mean the authority which appointed him - viz. the Director General of the Geological Survey of India. If, on the other hand, the terms of rule 2(a) were applicable - the person empowered to appoint the appellant being one Sri Mohge and the person who appointed him being the Director General the latter, who was the higher authority, would be the 'appointing authority.' This, again, was an instance of a simple and direct application of the rule, involving no complications as here and cannot be treated as deciding the issue before us. (c) On behalf of the appellant, the Union of India, reliance is placed on S. 16 of the General Clauses Act, 1897. It is argued that, irrespective of the provisions in the rules, a person who makes an appointment has always in implied power of suspending or dismissing him - vide; Heckett Engineering Co. v. Workmen (1978-I- LLJ-23). There are three difficulties in accepting this argument. In the first place, even if the argument is valid, it confers on the factual appointing authority, in terms, only a power to suspend or dismiss and not a power to conduct disciplinary proceedings or impose the carious other kinds of penalties envisaged in the rules. To say that the latter power also comes within S. 16, one would need to make a further assumption that the power to suspend or dismiss is a more comprehensive power which would include the power to impose smaller penalties too, and this assumption is said to run counter to the rules which deal with the two powers separately. Secondly, S. 16 applies only "unless a different intention appears. " If the construction placed on the Civil Service Rules and the Railway Rules on behalf of the respondents is correct, then the rules express a different intention and it would therefore not be possible to rest on the general principle enunciated by S. 16 The contention has, therefore, to be examined independently and S. 16 cannot be an answer to it. Thirdly, S. 16 applies only where a general power of appointment is conferred under an Act or Regulation. Here the Act or Regulation (i. e. the Rules) envisage the power of appointment conferred by them on certain authorities being delegated. The power conferred on the delegates is circumscribed by the instrument of such delegation and cannot be extended beyond its ambit, as observed by the C. A. T. in Gafoor Mia's case (supra). S. 16, therefore, does not come to the rescue of the appellants. (d) An argument was raised at the earlier stages, that the words "whichever is the highest authority" governs only sub-cause (iv) of rule 2(a) of the Civil Service Rules and not the other sub-causes. This contention cannot bear a moment's scrutiny both because the above words occur in the Rules separately from the four sub-causes but also because the terms thereof clearly envisage a determination of one who, among several authorities, is the highest. It, therefore, clearly means that the 'authorities' falling under the definitions in sub-classes (i) to (iv) have to be ascertained and the highest among them taken as the disciplinary authority for purposes of rule 12(2) (b). 10. The above discussion narrows down the controversy before us to a very short issue : Can it be said, where the appointing authority under rule 9(1) has delegated his powers of appointment under the proviso, that both the authorities should be treated as the "authority empowered to appoint" persons to the post, grade or service or does this expressions get restricted only to the latter, i. e. the delegatee-authority? If both fall under the above description within the meaning of sub-clause (i), the respondent's plea that the definition in rule 2(a) will-mark out only the Scientific Adviser/ General Manager would be correct. On the other hand, if the second of the above interpretations is correct, the appellant's stand will have to be upheld. 11. Learned counsel for the respondents vehemently contend that the authority specified under the schedule read with rule 9(1) does not lose his authority to appoint merely by the act of delegating his power to a subordinate authority. Such delegation no doubt empowers the subordinate authority to appoint, but does not take away the power of appointment conferred on the authority specified in the schedule read with rule 9(1). 12. Before dealing with the above contention, we may make reference to certain decisions cited by counsel on the consequences of such delegation. In Roop Chand v. State (1963-Suppl. I-SCR 539) the petitioners had filed an appeal from the order of the Settlement Officer to the State Government under S. 21(4) of the relevant Act. But the State Government, having delegated - under S. 41(1) of the Act - the right to here and dispose of the appeals made to it to the Assistant Director (Consolidation), the petitioner's appeal was disposed of by the said Officer who allowed the same. The Respondent thereupon sought to invoke a power conferred on the State Government under S. 42 of the Act to revise the orders passed by the authorities under the Act. On a writ petition filed before it the Supreme Court quashed the revisional order passed by the State Government on the simple logic that the order passed under Section 41(1) read with Section 21(4) was an order of the State Government (though, in fact, passed by a delegate) and could not be "revised" by the State Government itself under S. 42. The Andhra Pradesh High Court speaking through P. A. Choudhary, J. in Daniel's case (since reported in 1988-2 S. L. R. 477) though that the principles of he case was of no avail to the Union Of India which appears to have contended, on the strength hereof, that "though the disciplinary action was initiated by the Director, it must be treated as having been taken by the Scientific Adviser himself because the action of the Director, being that of a delegate, must be regarded in law as that of the principal himself". The learned Judge repelled the argument, observing : "The ratio of the aforesaid case is that the action of the delegate can be treated as that of the principle himself. Applying the ratio of the above case of the facts of our case, it can be said at the most that the orders of appointment made by the Director, by reason of the statutory delegation made by the Scientific Adviser under Rule 9(1), are those of the Scientific Adviser himself, on the basis that the exercise of the power delegated to an authority may be treated as an exercise of the power by the principal himself. Accepting the principle, we cannot agree with the contention of the learned counsel that the Director's exercise of the disciplinary power against the petitioners should be treated as an exercise of disciplinary authority by the Scientific Adviser himself. The reason is too simple. Firstly, the statute deals, throughout its provisions, with the disciplinary power as a different and separate poser from the power to appoint. Secondly, the disciplinary power is never delegated by the Scientific Adviser to the Director either under Rule 9(1) or any other rule of the CCA Rules. It follows, therefore, that the theory of imputation to the principal acts of the delegate can have no application to such a situation as the one before us. We, therefore, find that the Roop Chand's case is of no avail to the respondents." Though Sri Chaudhury, who appeared before us for the respondents, seemed to have second thoughts about this, we are of opinion that the observations extracted above set out the correct position and that the Roop Chand (supra) decision is of no help. An attempt has been made before us to invoke the Roop Chand (supra) principle in a different way to support the case of the employees and argue that their appointments made by the Director should be treated as appointments made by the Scientific Adviser himself and that, therefore, no disciplinary action can be initiated against them by any one other than the Scientific Adviser himself. We do not think that this argument can be accepted. As observed in Krishna Kumar's case) 1980-I-LLJ-209) a delegation of power does not enhance or improve the hierarchical status of the delegate (p 210). The rule in Roop Chand (supra) as to the nature and character of the power exercised by a delegate was enunciated in a particular context. It cannot be treated as a general principle applicable to all situations. In particular, in the contest of rules 2(b) and 12(2) with which we are concerned and which outline a contrast between the person who is empowered to appoint and the person who actually appoints, it is impossible to treat the Scientific Adviser/ General Manager as the person who appointed the respondents. 13. Reference has next made to Daluram Pannalal Modi V. Commissioner (1963-2 SCR 286). This was a case as to the interpretation of the scope of a delegate's power, S. 19 of the Madhya Pradesh Tax Act, 1958, empowers the Commissioner, if he is satisfied that any sale or purchase of goods, has escaped assessment, to make a reassessment. S. 30 of the Act, however, enabled the Commissioner to delegatee any of his powers and duties under the Act and the Commissioner, exercising this power, delegated to the Assistant Commissioner his powers and duties to make an assessment or reassessment and to exercise all other powers under Section 18,19 and 20. An assessee challenged a reassessment notice issued by an Assistant Commissioner contending that what had been delegate was only the power of reassessment but not the duty of being satisfied that there was an escapement which, according to the assessee, still remained with the Commissioner. This argument was repelled and it was held that the requirement of being satisfied was an adjunct of the power to initiate reassessment proceedings. That principle cannot apply here as it is doubtful how far, in the context of the service rules which makes a clear distinction between the power to appoint and the power to take disciplinary proceedings, the latter can be said to adjunct or ancillary to the former. 14. This leads us to the question whether the appointing authority specified in the schedule can exercise his power of appointment to a post, cadre or service even after he has delegated that power to a subordinate authority under the proviso. An answer to this question in the affirmative is contended for on the strength of certain authorities which may now be considered. In Godawari S. Parulekar V. State of Maharashtra (1966-3 S. C. R. 314) the appellant had been detained by an order passed by the State Government under rule 30 of the Defence of India Rules. It was contended on behalf of the appellant, inter alia, that the State Government had earlier issued a notification delegating its powers under rule 30 to the District Magistrate and was so not competent to make the order of detention in question. Reliance was placed for this argument on the observations of the Judicial Committee in King Emperor v. Shibnath Banerjee (72-I. A. 241). These observations were distinguished and the above contention was repelled. It was held that by issuing the notification in question, the State Government had not denuded itself of the power to act under r. 30 (vide Willis J, in Huth v. Clarke, 1890025 QBD 391). Learned counsel also referred to the decision of the Karnataka High Court in Ramachandra Rao v. State (1984-3 SLR 768). This case does hold that a power which is delegated can be exercised both by the delegator and the delegatee, though the Supreme Court decisions cited therein as deciding this issue do not seem to help. Halsbury (4th Edn. para 32), citing Huth v. Charke (supra) summarises the English Law on the subject thus :- "In general, a delegation of power does not imply parting with authority. The delegating body will retain not only the power to revoke the grant but also power to act concurrently on matter within the area of delegated authority except in so far as it may already have become bound by an act of its delegate." However, the following passages from Wade on 'Administrative Law' (Sixth Edition) at p. 365 would seem to indicate that the position is not quire clear and may need detailed consideration in an appropriate case : "A statutory power to delegate will normally include a power to revoke the delegation when desired. While the delegation subsists it may be arguable whether the delegating authority is denuded of its power or is able to exercise it concurrently with the delegate. This question arose where under statutory authority the executive committee of a county council delegated to a sub-committee its powers to make regulations for the control of rabies; but before the sub-committee had done anything the executive committee, without revoking the delegation, itself issued regulations for the muzzling of dogs. These regulations were upheld, but on inconsistent grounds, one judge holding that the executive committee had resumed its power and the other that it had never parted with them, and that the word "delegate" means little more than an agent. In a later case the latter view prevailed, on the ground that "one cannot divest oneself of one's statutory duties". But the contrary was held by the Court of Appeal where a minister had formally delegated to local authorities his power to requisition houses. By doing this he had for the time being divested himself for his powers, so that an invalid requisition by the local authority could not be cured by their acting in his name; and the court rejected the contention that delegation was a form of agency. The Local Government Act 1972 expressly preserves the powers of a local authority concurrently with those delegated to its committees etc." We do not think it is necessary to go into this question In view of the decision in Godawari (supra), we shall accept the general proposition that the delegation of power of appointment under the proviso to rule 9(1) does not necessarily deprive the disciplinary authority specified in the main part of the rue from exercising the delegated power of appointment in any case or class of cases. 15. Still the basic question that remains is, whether, in the context of rule 2(a) read with rule 9(1), the reference to the authority empowered to make the appointment is to the authority mentioned in the proviso to rule 9 or to both the authorities falling under the main part of rule 9(1) as well as the proviso. The sheet-anchor of the respondent's case is that the expression 'appointing authority' is used in very few of the rules. One of them is rule 12 and there can, therefore, be no valid reason to refuse to apply the definition clause in the context of those rules. It is urged that, by holding the person specified in the schedule also to be the 'appointing authority' as defined in rule 2(a), none of the other rules relating to appeal, revision etc. become redundant as urged on behalf of the appellants. We agree with the respondents that the expression 'appointing authority' in rule 12 should have the meaning attributed to it in rule 2(a). But what is the real and true interpretation of Rule 2(a)? What does the sub-rule talk of when it refers to a 'person empowered to make the appointment' in question? These words clearly constitute a reference to rule 9. Does rule 2(a) refer then to the authority empowered by the schedule to make the appointments or the authority to whom he has delegated that power or both? We think, on a proper and harmonious reading of rule 2(a) and rule 9, that sub-rule (a) of rule 2 only envisages the authority to whom the power of appointment has been delegated under rule 9 and not both the delegator and the delegatee. We have come to this conclusion for a number of reasons. In the first place, it is clear, on the plain language of rule 2(a) that it directs ascertainment of the authorities specified in such clauses as (i) to (iv) of the rule as may be applicable to a particular case and designates the highest of them as the 'appointing authority'. It envisages only one authority as falling under each of these clauses and not more. The respondent's contention which involves interpretation of clause (i) or (ii) as contemplating more than one authority runs counter to the tenor of the rule. Secondly, the strictly literal meaning of rule 2(a) insisted upon by the respondents would render the rules unworkable. For instance, under clause (i), one of the authorities to be considered is the 'authority empowered to make appointment to the service of which the Government servant is for the time being a member'. The respondents belong to one of the Central Civil Services. Though they belong to Class III or Class IV, there are Class I and Class II officers as well therein. Rule 8 declares that only the President can make appointments to Class I in the services. If each of the clauses is read as envisaging a plurality of authorities as contended for and if clause (i) is literally interpreted, it will also include the President who is one of the authorities empowered to make appointments to the service of which the concerned employee is a member. This will render the entire gamut of the rule unworkable. On this interpretation, the President will be the only appointing authority under rule 2(a) in all cases, being the highest of the authorities envisaged therein. This cannot clearly be correct. Rule 2(a) does not contemplate any authority other than the one empowered to appoint a person belonging to the post or grade which the concerned Government employee holds. In that sense the two parts of clause (i) and clause (ii) are not to be read distributively to ascertain the authority empowered to make appointment (a) to the service (b) to the grade and (c) to the post and consider the highest of them. One has to restrict oneself to the post or grade of the Government servant concerned and invoke clause (i) or (ii) as the case may be. Thirdly, the whole purpose and intent of rule 2(a) is to provide that appointing authority means either the de facto or the de jure appointing authority. It will be appreciated that, generally speaking, only the de jure authority can make the appointment but, occasionally, a superior authority or even a subordinate authority (with his consent) could have made the appointment. Again it is possible that the authority empowered to make the appointment at the time when relevant proceedings in contemplation may be empowered to make the appointment or which made the appointment at a different point of time. The whole intent or purpose of the delegation is to safeguard against infringement of Art. 311(1) and ensure that a person can be dealt with only by either a person competent to appoint persons of his class or the person who appointed him, whoever happens to be in higher rank. That rule is not infringed by the interpretation placed by the appellants. The provisions of Schedule II in the case of the Railways which specify the appointing authority or an authority of equivalent rank or any higher authority as the discplinary authority are also consistent with this interpretation. Fourthly, the interpretation sought to be placed by the respondents on rule 2(a) is artificial and strained. It amount to saying that a person who is empowered to appoint a Government servant as the Director, DERL for example, undoubtedly is and who has also appointed him will not be the appointing authority, because, theoretically, even a more superior authority could have appointed him dispute having delegated his authority in this regard to a subordinate. On the contrary, the interpretation urged by the Union will not adversely affect the few employees, if any, who may be appointed by a superior scheduled authority despite delegation of such power to a subordinate authority. For, in such power to a superior authority would be the person who has factually appointed such an employee and he will clearly be the 'appointing authority' by virtue of rule 2(a). Lastly, the interpretation sought for by the Union is consistent with practical consideration. The appointing authority under the schedule is a high- ranking authority and, in an organisation like the Railways, for instance, it will be virtually impossible for him to consider each and every case of appointment of, or disciplinary action against all the Class III or Class IV employees in the organisation. It is indeed this realisation that has rendered necessary delegation of the power of appointment and cannot be ignored, in the absence of compelling reasons, in the matter of disciplinary powers. 16. On behalf of the respondents, it is contended that the intention of the rules is to restrict powers of discipline from being exercised by all appointing authorities. Decentralisation, it is urged, is the object. This contention is not borne out by the table of innumerable disciplinary authorities set out in the schedule, not to speak of those on whom factual or special powers have been conferred by the President (as was indeed done in many of these very cases later). As against this, Sri Pai, for the appellant, pointed out that if one has regard to the strength of the railway staff or the other Class III or IV staff employed in various civil services, the interpretation urged on behalf of the respondent would cast an impossible burden of work on the authorities specified in the schedule to whom alone the respondent seek to confine the power to take disciplinary proceedings. There is force in this contention. 17. It has been bought to our notice that notification have since been issued (for example on 29th August 1979 in the case of the DERL and 2nd January, 1987 in the case of Ordnance factories) by the President under rule 12 empowering certain authorities to exercise disciplinary proceedings initiated by such authorities from the date when such notification came into effect will be perfectly valid. It has also been bought to our notice that, in some cases, (for example C. A. Nos. 1443 and 4340/88), the CAT has also gone into the merits of the cases and set aside the penalties or punishment imposed on the concerned respondent. We do not propose to review the findings on this aspect of the matter under Article 136. C. A. No. 1444/88, we are told, has also abated as the appellant has taken no steps to bring on record the legal representatives of the respondent but, in view of the Tribunal's findings on merits, it is unnecessary to go into this question now. The order of the CAT, in such cases, will, therefore, stand notwithstanding our conclusion being different from that of the CAT on the main issue discussed above. On the other hand, in most cases, the CAT, because of the view taken by it on the proceedings. For example. it was mentioned that in C. A. 316/81, the respondent has been removed from service by the Deputy Director, authority subordinate to the Director who had appointed him. This aspect has not been considered and will have to be considered now. Similarly, in C. A. 3044/89 filed by the employee, it is pointed out that the appellant had been appointed by the Director of Ordnance Services in 1964. The power of appointment was delegated to Commandants in 1971 and the respondent was penalised by the President only in 1979. Though this point does not appear to have been raised before the Tribunal, think that it should be left open to be considered by the Tribunal now. 18. As the cases before us are many and were decided principally on the point of law discussed earlier, we have not touched upon the facts or merits of individuals cases. We set aside the orders of the CAT in all cases-except C. A. Nos. 1443, 1444 and 4340/88 which stand dismissed as mentioned above - and direct the Tribunal/High Court to pass fresh orders disposing of the applications filed before them in the light of our judgment. Where disciplinary proceedings have been stayed at the stage of initiation or later because of the view taken by the Tribunal, they should now be continued and finished without delay in accordance with law. Thee appeals are disposed of accordingly.