2019 INSC 0362                            REPORTABLE IN THE SUPREME COURT OF INDIA CIVIL APPELLATE JURISDICTION CIVIL APPEAL NOS. 3603­3607  OF 2019 (Arising out of SLP(C) Nos.7010­7014/2009) Shriram Tomar and another Etc. …Appellants Versus Praveen Kumar Jaggi and others …Respondents WITH CIVIL APPEAL NO. 3608  OF 2019 (Arising out of SLP(C) No.6075/2009) Dev Narain Shukla and others ..Appellants Versus Praveen Kumar Jaggi and others ..Respondents J U D G M E N T M.R. SHAH, J. Leave granted. 2. As   common   question   of   law   and   facts   arise   in   this group   of   appeals,   and   as   such   they   arise   out   of   the   impugned 1 common judgment and order passed by the High Court, all these appeals   are   being   decided   and   disposed   of   by   this   common judgment and order. 2.1 All   these   appeals   arise   out   of   the   impugned   common judgment   passed   by   the   Division   Bench   of   the   High   Court   of Judicature at Jabalpur (Madhya Pradesh) passed in Writ Appeal Nos.   1510/2007,   1509/2007,   1508/2007,   1511/2007   and 1535/2007,   by   which   the   Division   Bench   of   the   High   Court dismissed   the   said   appeals,   however,   while   dismissing   the   said appeals,   modified   the   order   passed   by   the   learned   Single   Judge and   directed   that   instead   of   preparing   a   fresh   select   list,   the establishment   would   conduct     the   fresh   exercise   for   promotion, and   further   directed   that   the   establishment   would   be   obliged   to prescribe  minimum  necessary   cut off  merit marks out  of 100 so that the rule of seniority­cum­merit is made applicable. 3. The facts leading to the present appeals in nutshell are as under: The dispute is with respect to promotion to the post of Junior Management Scale II in the Mahakoshal Kshetriya Bank. That   in   exercise   of   powers   conferred   under   Section   29   of   the Regional   Rural   Banks   Act,   1976,   the   Central   Government,   in 2 consultation with National Bank and the Sponsor Bank, i.e., the UCO   Bank,   formulated   the   Rules   called   Regional   Rural   Banks (Appointment   and   Promotion   of   Officers   and   other   Employees) Rules, 1998 (hereinafter referred to as the ‘Rules’).  That the said Rules were notified in the gazette on 29.07.1998.  Third Schedule of the aforesaid Rules, inter alia, provides for appointment of two different   categories   of   officers.   It   also   provides   for   eligibility   as well as mode of  selection  in respect thereto.   As regards Scale II officers,   it   was   specifically   provided   that   the   source   of appointment   shall   be   100%   by   promotion   and   the   criterion   for promotion   shall   be   on   the   basis   of   seniority­cum­merit.     That mode   of   selection   was   that   the   candidate   shall   be   selected   by   a committee   on   the   basis   of   written   test,   interview   and   the assessment   of   ‘performance   appraisal   reports’   for   the   preceding five   years   as   officer   in   Scale   I/Field   Supervisor.     The   division   of marks was as follows: Written Test 60 marks Interview 20 marks Performance appraisal                 20 marks  Total                                                   100 marks 3 3.1 As  regards written   test,  it  provided  that  the  candidate shall   be   required   to   appear   for   written   test   comprising   of   two parts, viz., Part ‘A’ and Part ‘B’.  The 60 marks allotted to written test were further divided as : Part ‘A’ 30 marks Part ‘B’ 30 marks 3.2 As   per   the   aforesaid   rules,   a   list   of   only   those candidates who secure minimum 40% of marks in each part (Part ‘A’ & Part ‘B’) shall be prepared and shall be called for interview. As   regards   interview   and   ‘performance   appraisal   reports’   for preceding   five   years’   service,   under   the   rules,   no   minimum qualifying marks were provided. 3.3 The   respondent­bank   for   the   purpose   of   promotion from   Scale   I   to   Scale   II   issued   a   memo   dated   30.03.2004   and informed all the Branch Managers and all the departments of the Head   Office   to   submit   ‘performance   appraisal   reports’   of preceding   five   years’   of   Scale   I   officers.     The   bank   also   issued guidelines   in   consonance   with   the   Rules,   vide   guidelines   dated 12.04.2004. 3.4 For   promotion   of   Scale   I   officers   to   the   available   16 posts   of   Scale   II,   the   Bank   called   64   candidates/officers   in   the 4 ratio of 1:4.   The written test was conducted on 16.04.2004 and 32   candidates   out   of   64   were   declared   qualified   in   the   written test, as it was found that they secured more than 40% marks in the   written   examination.     That   thereafter,   the   appellants   along with   other   eligible   candidates   (32   in   numbers)   appeared   in   the interview   conducted   on   18/19.09.2004.     That   vide   memo   dated 09.10.2004,   the   bank   published   the   results   of   successful officers/candidates   shown   to   have   been   promoted   to   Scale   II posts.     That   the   appellants   herein   who   were   also   placed   in   the seniority   list   came   to   be   promoted,   by   virtue   of   their   seniority, having   secured   more   than   minimum   marks   in   the   written   test and   having   passed   the   interview   and   performance   appraisals. However,   it   appears   that   three   persons,   namely,   Sunil   Kumar Gupta,   Gopal   Singh   Raj   and   Rajesh   Kumar   Jain   (respondents herein),   though   much   junior   in   the   seniority   list   of   Scale   I officers, were also included in the list of promoted officers, issued vide   memo   dated   9.10.2004   and   three   senior   persons   were ignored, namely, Anil Kumar Singh, K.C. Soni and N.K. Sharma. Therefore,   the   aforesaid   three   persons,   namely,   Anil   Kumar Singh,   K.C.   Soni   and   N.K.   Sharma   and   one   another,   namely, Praveen   K.   Jaggi   filed   Writ   Petition   Nos.   12127/2004, 5 12125/2004,   12126/2004   and   11005/2004   challenging   the order   dated   09.10.2004   whereby   the   aforesaid   three   persons, namely, Sunil Kumar Gupta, Gopal Singh Raj and Rajesh Kumar Jain   were   placed   below   Anil   Kumar   Singh,   K.C.   Soni   and   N.K. Sharma  in   the  seniority   list.    Before  the  learned  single  Judge, it was   the   case   on   behalf   of   the   original   writ   petitioners   that promotions   to   the   post   of   Scale   II   were   solely   on   the   basis   of seniority­cum­merit   and   the   rules   provide   that   only   those candidates   who   secure   minimum   40%   marks   in   the   written   test shall   be   called   for   interview   and   there   being   no   minimum qualifying   marks  provided  so   far   as  marks   obtained   in  interview and performance appraisal reports and therefore the original writ petitioners being senior and they obtained more than 40% marks in the written test, they ought to have been promoted to the post of Scale II. 3.5 However, it was the case on behalf of the bank that as per   the   administrative   instructions,   a   conscious   decision   was taken   by   the   Selection   Committee   fixing   the   bench   mark   of minimum   12   marks   to   be   secured   in   the   interview   as   well   as performance   appraisals   (each)   and   only   those   candidates   who secured   in  all   24   marks  in   minimum   in  the   interview  as   well  as 6 the   performance   appraisals   were   required   to   be   considered   for promotion   and   accordingly   those   candidates   who     secured   24 marks   minimum   in   the   interview   as   well   as   the   performance appraisals were promoted. 4. The   learned   Single   Judge   of   the   High   Court   did   not accept   the   same   and   observed   that   such   a   procedure   and insisting   securing   24   marks   minimum   in   the   interview   and   the performance   appraisals   was   not   provided   under   the   rules   and therefore such a procedure was not permissible by administrative instructions.     The   learned   Single   Judge   also   observed   that   the aforesaid   criteria   would   violate   the   principle   of   seniority­cum­ merit and by such a criteria the principle of merit­cum­seniority is   applied,   which   is   contrary   to   the   rules.     Therefore,   while allowing   the   aforesaid   writ   petitions     and   quashing   and   setting aside the list dated 9.10.2004, the learned Single Judge directed to   prepare   a   fresh   selection   list   by   prescribing   the   minimum necessary   cut off marks  out  of 100 so  that  the  rule  of seniority­ cum­merit   should   be   made   applicable   and   thereafter   may proceed to prepare a fresh selection list and after prescribing the necessary   minimum/cut   off   marks   the   persons   who   secure   the minimum merit marks on the basis of their seniority shall be re­ 7 arranged   and   accordingly   a   fresh   order   of   promotion   shall   be passed by the bank. 5. Feeling   aggrieved   and   dissatisfied   with   the   common impugned   judgment   and   order   passed   by   the   learned   Single Judge   of   the   High   Court,   the   bank   as   well   as   the   appellants herein   –   original   respondents   before   the   learned   single   Judge preferred   writ   appeals   before   the   Division   Bench   of   the   High Court.     By   common   impugned  judgment  and   order, the  Division Bench has not only  dismissed the appeals, but while dismissing the   appeals   has   set   aside   the   direction   issued   by   the   learned Single   Judge   to   prepare   a   fresh   merit   list   and   has   further directed   that   instead   of   preparing   a   fresh   selection   list   by prescribing   the   minimum   necessary   cut   off   merit   marks   out   of 100, the bank shall conduct the fresh exercise for promotion. The Division   Bench   also   observed   that  the   bank   would   be   obliged   to prescribe  minimum  necessary   cut off  merit marks out  of 100 so that the rule of seniority­cum­merit is made applicable. 6. Feeling   aggrieved   and   dissatisfied   with   the   impugned common judgment and order passed by the Division Bench of the High   Court   dismissing   the   appeals   and   further   directing   to conduct  the  fresh  exercise for   promotion,  the original  appellants 8 before   the   Division   Bench   of   the   High   Court   (those   who   were promoted   pursuant   to   the   list/order   dated   09.10.2004)   have preferred the present appeals.   7. Shri R.S. Hegde, learned advocate appearing on behalf of the appellants has vehemently submitted that in the facts and circumstances   of   the   case,   the   Division   Bench   has   committed   a grave   error   of   law   and   facts   while   quashing   the   entire   selection test/list and ordering fresh exercise of promotion. 7.1 It   is   vehemently   submitted   by   the   learned   counsel appearing   on   behalf   of   the   appellants   that   in   an   appeal   against the   judgment   and   order   passed   by   the   learned   Single   Judge ordering   fresh   exercise   of   promotion   and   when   it   was   nobody’s case  before  the  Division   Bench  that  the  entire  selection  test  has been vitiated and even that was not the observation made by the learned   Single   Judge,   the   Division   Bench   could   not   have/ought not to have set aside the entire selection test and/or not to have ordered the fresh exercise of promotion. 7.2 It   is   further   submitted   by   the   learned   counsel appearing   on   behalf   of   the   appellants   that   even   otherwise   both, the   learned   Single   Judge   as   well   as   the   Division   Bench   have materially   erred   in   observing   and   holding   that   by   prescribing 9 minimum 12 marks each to obtain in the oral interview as well as performance   appraisal   reports,   the   principle   of   seniority­cum­ merit has been given go by. 7.3 Relying  upon   the   decision   of  this   Court  in   the   case  of Chairman,   Rushikulya   Gramya   Bank   v.   Bisawamber   Patro reported   in   (2013)   4   SCC   376 ,   it   is   submitted   by   the   learned counsel appearing on behalf of the appellants that prescription of benchmark   merit   criterion   based   on   aggregate   performance   in written test, interview and performance appraisal report, besides criteria   fixed   by   rules   for   grant   of   promotion   on   seniority­cum­ merit basis is permissible. 7.4 It   is   further   submitted   by   the   learned   counsel appearing on behalf of the appellants that in the case of  Rajendra Kumar   Srivastava   v.   Samyut   Kshetriya   Gramin   Bank   reported   in (2010)   1   SCC   335 ,   it   is   held   by   this   Court   that   prescribing minimum   qualifying   marks   to   ascertain   the   minimum   merit necessary for discharging the functions of the higher post, is not violative of the concept of promotion by seniority­cum­merit. 7.5 Making   the   above   submissions   and   relying   upon   the above two decisions of this Court, it is vehemently submitted by the learned counsel appearing on behalf of the appellants that in 10 the   present   case   both,   the   learned   Single   Judge   as   well   as   the Division   Bench   erred  in  holding   that   prescribing   the  benchmark to   obtain   12   marks   each   in   the   interview   and   performance appraisal   reports   shall   be   defeating   the   principle   of   seniority­ cum­merit and as such the same is contrary to the law laid down by this Court in the aforesaid two decisions. 7.6 It   is   further   submitted   by   the   learned   counsel appearing   on   behalf   of   the   appellants   that   even   otherwise   it   is required   to   be   noted   that   out   of   16   candidates   promoted,   13 candidates were as such above the original writ petitioners in the seniority   list   and   the   objection   was   only   with   respect   to   three persons who  were promoted and who  were junior  to  the  original writ   petitioners.     It   is   submitted   that   therefore   at   the   most   the learned   Single   Judge   could   have   set   aside   the   promotion   with respect   to   only   those   three   promotes   who   were   junior   to   the original writ petitioners.  However, learned advocate appearing on behalf   of   the   appellants   herein   has   fairly   conceded   that   after   all those   candidates   who   crossed   the   benchmark   even   in   interview and the performance appraisal reports, thereafter the promotions are to be made on the basis of seniority­cum­merit. 11 8. Learned advocate(s) appearing on behalf of the original writ   petitioners   has   supported   the   order   passed   by   the   learned Single   Judge   and   has/have   submitted   that     as   rightly   observed by   the   learned   Single   Judge   and   to   that   extent   the   learned Division   Bench   that   by   prescribing   the   benchmark   of   obtaining 12   marks   each   in   interview   and   performance   appraisal   reports, the principal of seniority­cum­merit has been given go by. 8.1 It is submitted by  the learned advocate(s) on behalf of the   original   writ   petitioners   that   as   such   in   the   advertisement, the   only   eligibility   criteria   was   that   a   candidate   shall   have   to obtain minimum 40% marks in the written test and no minimum marks   were   prescribed   for   the   interview   and   the   performance appraisal reports. 8.2 Relying  upon   the   decision   of  this   Court  in   the   case  of B.V.Sivaiah v. K. Addanki Babu reported in (1998) 6 SCC 720,  and another   decision   of   this   Court   in   the   case   of   Sarva   U.P.Gramin Bank   v.   Manoj   Kumar   Chak   reported   in   (2013)   6   SCC   287 ,   it   is prayed to dismiss the present appeals. 9. We   have   heard   learned   counsel   for   the   respective parties at length. 12 At   the   outset,   it   is   required   to   be   noted   that   the promotion to the post of Junior Management Scale II is governed by the principal of seniority­cum­merit.  It is true that as per the rule   and   as   per   the   eligibility   criteria   mentioned   in   the   rule,   the selection shall be on the basis of performance in the written test, interview   and   performance   appraisal   reports   for   preceding   five years.  As per the rules, 60 marks are allotted for written test, 20 marks   for   interview   and   20   marks   for   performance   appraisal reports.     The   rule   further   provides   that   a   candidate   shall   be required to appear in the written test comprising of two parts, viz, Part ‘A’ and Part ‘B’.  60 marks allotted for written test are further divided as under: Part ‘A’ 30 marks Part ‘B’ 30 marks The rule further provides that a list of only those candidates who secure minimum 40% marks in each part shall be prepared and such candidates shall be called for interview.   It is true that the rule do not provide any minimum qualifying marks for  interview as well as performance appraisal.  However, at the same time, the authority/Selection   Committee   took   a   conscious   decision   to   fix the benchmark of having 12 marks each out of 20 marks each in 13 interview   as   well   as   performance   appraisal   reports.     Both   the learned   Single   Judge   as   well   as   the   Division   Bench   found   fault with   the   same   and   observed   and   held   that   further   fixing   the qualifying   marks/benchmark   to   obtain   minimum   12   marks   in the interview and the performance appraisal was not permissible and that it would defeat the principle of seniority­cum­merit.  The learned   Single   Judge   therefore   directed   to   prepare   the   fresh promotion   list   by   prescribing   the   minimum   necessary   cut   off merit   marks   out   of   100   so   that   the   rule   of   seniority­cum­merit could be made applicable. 10. When the aforesaid order passed by the learned Single Judge   was   challenged   before   the   Division   Bench,   the   Division Bench, by the impugned judgment and order, not only dismissed the   appeals,   but   also     set   aside   the   directions   issued   by   the learned Single Judge to prepare a fresh select list by prescribing the   minimum   necessary   cut   off   merit   marks   out   of   100   and directed   the   establishment   to   conduct   the   fresh   exercise   for promotion,   meaning   thereby,   the   Division   Bench   set   aside   the entire   select   list.     In   the   absence   of   any   finding   by   the   learned Single   Judge   that   the   select   list   was   vitiated   on   account   of   any 14 irregularity, the Division Bench was not justified in setting aside the entire select list and ordering fresh exercise for promotion. 11. Now   so   far   as   the   finding   recorded   by   the   learned Single   Judge   and   the   Division   Bench   that   further   fixing   the qualifying   marks/benchmark   of   obtaining   minimum   12   marks each   in   the   interview   and   the   performance   appraisal   reports   is not   permissible   and   it   would   defeat   the   principle   of   seniority­ cum­merit   is   concerned,   as   observed   and   held   by   this   Court   in the   case   of   Bisawamber   Patro   (supra) ,   the   same   is   permissible. This   Court   was   considering   a   similar   situation   and   the   similar rules   governing   promotions   from   Junior   Management   Scale   I   to Middle   Management   Scale   II.     In   the   case   before   this   Court,   the rule   was   similar   to   the   rule   in   the   present   case.     In   the   rule before   this   Court,   also   there   was   no   minimum   qualifying   marks for the interview provided.   However, the bank in addition to the requirement   of   40%   qualifying   marks   in   the   written   test   further fixed the qualifying marks of 60% for general candidates and 55% marks for SC/ST candidates on the aggregate marks comprising written   test,   performance   appraisal   reports   and   interview.     That thereafter the names of all the candidates who got 60% or above in the aggregate were put in the list for promotion strictly as per 15 their   seniority.     All   candidates   were   promoted   in   the   order   of seniority, irrespective of anyone among them having got marks in excess of 60% in the aggregate.   The candidates unsuccessful in getting   promotion   challenged   the   select   list   on   the   similar grounds   on   which   the   select   list   in   the   present   case   was challenged.  The High Court allowed the writ petition holding that prescription   of   the   benchmark   of   60%   marks   in   the   aggregate was   in   violation   of   the   promotion   policy   and   the  rules  governing the field.   Consequently, the High Court allowed the writ petition and directed the bank to make fresh selection in accordance with the   rules.     Reversing   the   order   passed   by   the   High   Court,   and even   after   considering   the   decision   of   this   Court   in   the   case   of B.V.Sivaiah (supra) ( the judgment which has been relied upon by the High Court), this Court observed that the procedure adopted by the bank to further fixing the qualifying marks in the written test,   performance   appraisal   reports   and   the   interview   has   not violated the principle of seniority­cum­merit.  While observing so, this Court took into consideration the observations made by this Court in para 13 of another decision of this Court in the case of Rajendra Kumar Srivastava (supra) . 16 12. Applying   the   law   laid   down   by   this   Court   in   the aforesaid two decisions to the facts of the case on hand, we are of the   opinion   that   both,   the   learned   Single   Judge   as   well   as   the Division Bench erred in holding that further fixing the qualifying marks   to   be   obtained   in   the   interview   and   the   performance appraisal reports, viz., 12 minimum marks each to be obtained in interview and the performance appraisal reports and fixing such a   benchmark   would   violate   the   principle   of   seniority­cum­merit. As the promotion to the post of Junior Management Scale II shall be   made   on   the   basis   of   seniority­cum­merit,   the   only requirement   would   be   that   after   it   is   found   that   the   candidates have possessed the minimum necessary merit, namely, minimum 40%     qualifying   marks   in   the   written   test   and   minimum   12 marks   each   out   of   20   marks   each   in   interview   and   the performance   appraisal   reports   respectively,   thereafter   the candidates are required to be promoted in the order of seniority, irrespective of anyone among them having obtained more marks. 13. In view of the above and for the reasons stated above, the present appeals are allowed.  The judgment and order passed by   the   learned   Single   Judge   of   the   High   Court   as   well   as   the impugned judgment and order passed by the Division Bench are 17 hereby quashed and set aside.  It is directed that the respondent­ authority   shall   prepare   a   fresh   select   list   for   promotion   to   the post   of   Junior   Management   Scale   II   and   to   consider   the   case   of those candidates who crossed the benchmark of having obtained minimum   40%   qualifying   marks   in   the   written   test   and   having obtained   minimum   12   marks   each   out   of   20   marks   each   for interview   and   performance   appraisal   reports   respectively   and those   candidates   be   promoted   in   the   order   of   seniority, irrespective of anyone among them having obtained more marks. 14. The   present   appeals   are   allowed   to   the   aforesaid extent.  No order as to costs. ……………………………….J. [L. NAGESWARA RAO] NEW DELHI; ……………………………….J. APRIL 09, 2019. [M.R. SHAH] 18