2001 INSC 0114 SUPREME COURT OF INDIA All India Non-SC/ST Employees' Association (Railway) Vs. V.K. Agarwal (B.N.Kirpal and Ruma Pal JJ.) 31.01.2001 ORDER The Text below is only a summarized version of the order pronounced When total no. of posts remain unaltered though as different pay scale as a result of regrouping due to which some of employees would go to a higher pay scale it would be a case of up gradation of post and not a case of additional vacancy being created to which reservation principal would apply. Supreme Court directed Union to rework seniority in light of above clarifications. 1 SpotLaw