1991 INSC 0515 Dr. P. P. C. Rawani and Others Vs Union of India and Others And Dr. Harbans Singh and Others Vs Union of India and Others Civil Miscellaneous Petition No. 8076 of 1988 in C.A. No. 3519 of 1984 and Writ Petition (Civil) Nos. 2620-59 of 1985 and I.A. Nos. 3, 5, 6 and 7 of 1990 (S. Ranganathan, V. Ramaswami-II, N. D. Ojha JJ) 29.10.1991 ORDER C.M.P. No. 8076 of 1988 1. This is an application by certain doctors of the central Health Service for clarification of the earlier order passed by this Court in C.A. No. 3519 of 1984. Actually, the appellants' grievance is that even though the appeal was disposed of by the order of this Court dated April 9, 1987 and the directions given therein have been reiterated in the subsequent orders of this Court, the Union of India has not given proper effect to the directions given by this Court. 2. Briefly, the appellants were originally appointed after interview by selection committees but only as ad hoc appointees in the above service. They were appointed on various dates between 1968 and 1977. Their grievance is that despite their long service in the department they were not regularised with reference to their original dates of appointment. The Union of India pointed out certain difficulties in giving effect to the order of this Court of April 1987 by filling a review petition and then a clarification application but these have been dismissed. The resultant position is that all the appellants have to be regularised in Group A of the Central Health Service w.e.f. January 1, 1973 or the date of their respective original appointments, whichever is later. We may mention here that this date January 1, 1973 is mentioned here because the appellants have now expressed their willingness to be considered for regular appointment only from this date and not from any earlier date, this being the date on which the Group B and Group A services were merged together by the Government of India on the recommendations of the Third Pay Commission. The only difficulty experienced by the Union of India in given effect to the directions of this Court which now subsists is that if regularisation is granted to all the appellants, doctors who have been regularly appointed in Group A after an interview by the Union Public Service Commission may get relegated to secondary position in view of the fact that the appellants were appointed much earlier though on an ad hoc basis. These regularly recruited doctors had not been heard earlier and they have now come up with intervention applications praying that any order of regularisation of the appellants should ensure that their interests are not prejudiced. This was also the anxiety of the Union of India as expressed in the counter-affidavit filed in this Court. 3. After hearing all the counsel, we were inclined to think that while the appellants should get their rights which were declared by this Court in its earlier orders, there should at the same time be no prejudice to the doctors appointed through regular recruitment by the Union Public Service Commission. After some discussion, counsel for the appellants agreed to put forward certain proposals which would safeguard their interests and also at the same time not prejudice the regular appointees through the Union Public Service Commission. The essence of the proposal made by them is that they may be treated to be a separate category with their own seniority list and entitled to promotion in accordance with that seniority list, the problem of conflict with the direct regular recruits being avoided by creation of an appropriate number of supernumerary posts. The Union of India is not agreeable to accept these proposals which were set down by the appellants at our instance, in the form of an affidavit. The proposals of the appellants have been set down in an annexure to an affidavit filed by Dr. P. P. C. Rawani and dated July 16, 1991. However, after considering the matter we are of the opinion that there is no way of endearing justice to all the parties before us except by accepting these proposals in the manner to be set down below particularly because we find that while making the proposals, the appellants have also to some extent expressed the willingness to forgo certain rights that might have accrued to them in consequence of the earlier order passed by this Court. We are of the opinion that the proposals made are reasonable in the circumstances of the cases and that they do not also in any way prejudice the rights of the regularly recruited doctors. 4. In view of this, we direct that the following proposal be implemented by the department by way of giving effect to the order of this Court in C.A. No. 3519 of 1984, dated April 9, 1987 and the subsequent clarificatory order passed by this Court : The directions given are as follows : (1) Each of the appellants will be treated as regularised in Group A of the Central Health Service from January 1, 1973 or the date of his first initial appointment in the service (though as ad hoc Group B doctor), whichever is later. (2) In order to ensure that there is no disturbance of the seniority and the promotional prospects of the regularly recruited doctors there will be a separate seniority list in respect of the appellants and their promotions (about which directions are given below) shall be regulated by such separate seniority list and such promotions will only be in supernumerary posts to be created as mentioned below. (3) (a) Each of the appellants will be eligible for promotion to the post of Senior Medical Officer or Chief Medical Officer or further promotional posts therefrom taking into account his seniority in the separate seniority list which is to be drawn up as indicated above. (b) The promotion of any of the appellants to the post of Senior Medical Officer, Chief Medical Officer and further promotional post therefrom will be on part with the promotion of the regularly recruited doctor who is immediately junior to the concerned appellant on the basis of their respective dated was of appointment. In other words, if a regularly recruited doctor, on the basis of he seniority list maintained by the department, gets a promotion as Senior Medical Officer or Chief Medical Officer or further promotion thereafter, then the appellant who was appointed immediately earlier to him will also be promoted as a Senior Medical Officer or Chief Medical Officer or further promotion therefrom (as the case may be) with effect from the same date. (4) In order that there may be no conflict or any possibilities of reversion, the post to which an appellant will be promoted (whether as Senior Medical Officer or Chief Medical Officer or on further promotion therefrom) would only be to a supernumerary post. Such number of supernumerary posts should be create by the government as may be necessary to give effect to the above directions. No promotion will be given to any of the appellants in the existing vacancies which will go only to the regularly appointed doctors. (5) The appellants hereby agree to give up all monetary claims on account of revision of scales, regularisation or promotion to which they would entitled till October 31, 1991. (6) Apart from the appellants there are certain doctors who fall in the same category but who had not filed writ petitions before the High Court. They have filed directly writ petitions before this Court bearing Nos. 2629-2659 of 1985 and intervention applications. The intervention applications are allowed and rule nisi is issued in the writ petitions of which the other parties take notice. These interveners and writ petitioner have to be granted the same relief as the appellants. It is made clear that all these applicants and petitioner will be entitled to the same reliefs as the appellants for all purposes of seniority and promotion. All monetary claims on account of revision of scales, regularisation or promotion till October 31, 1991 are given up by these application and petitioners as well. 5. We direct that, in view of the long pendency of litigation before this Court, the Union of India should take immediate steps to implement the above directions. The direction should be given effect to latest by March 31, 1992. 6. All the interim application in the matter stand disposed of in view of the fact that the main CMP it self has been disposed of.