1995 INSC 1176 Mahesh Kumar Agal Vs Director General of Police and Another Civil Appeal No. 12094 of 1995 (K. Ramaswamy, B. L. Hansaria JJ) 15.12.1995 ORDER 1. Leave granted. 2. Passing the Hindi test is a condition for promotion and since the appellant had passed the test on 20-9-1981, he was given promotion and seniority was fixed with effect from the passing of the said test. Under these circumstances, we do not find any illegality in the order passed by the tribunal warranting interference. 3. The appeal is accordingly dismissed.