2021 INSC 0328 NON­REPORTABLE IN THE SUPREME COURT OF INDIA CIVIL APPELLATE JURISDICTION CIVIL APPEAL NO.  4482 OF 2021 (arising out of SLP(C)No.28392 of 2018)  TEK CHAND AND OTHERS ...APPELLANT(S) VERSUS BHAKRA BEAS MANAGEMENT BOARD  (B.B.M.S.) AND OTHERS           . ..RESPONDENT(S) JUDGMENT NAVIN SINHA, J. Leave granted. 2. The   appellants   were   promoted   to   the   post   of   Leading Fireman   on   09.02.2012   under   the   Bhakra   Beas   Management Board   Class­III   and   Class­IV   Employees   (Recruitment   and Conditions   of   Service)   Regulations,   1994   (hereinafter   called   “the Regulations”).   Their promotions have been annulled by the High Court,   holding   them   to   be   ineligible   for   promotion   under   the Regulations. 1 3. The   post   of   Fireman   is   a   feeder   post   for   that   of   Leading Fireman. The appellants are admittedly senior to respondent no.3 having   been   appointed   as   Fireman   on   09.02.1991.     Respondent no.3 was appointed as Fireman on 09.01.1992.   The respondent filed   a   writ   petition   claiming   to   be   considered   for   promotion   as Leading   Fireman   in   view   of   available   vacancies.     The   appellants came to be promoted during the pendency of the writ petition and were impleaded as respondents. No relief was sought against the appellants.   The   High   Court   annulled   the   promotion   of   the appellants   as   ineligible   under   the   Regulations,   and   directed   the promotion of respondent no.3. 4. Shri   S.N.   Bhat,   learned   counsel   for   the   appellants, submitted   that   the   appellants   are   admittedly   senior   to respondent no.3. Regulation 5 provided that promotion was to be based on the seniority­cum­merit principle.   The appellants held a   good   service   record.   The   Departmental   Promotion   Committee after   consideration   of   their   candidature   promoted   them   on 09.02.2012 as Leading Fireman. Respondent no.3 had sought no relief for annulling the promotion of the appellants, yet the High 2 Court travelled beyond the pleadings to grant a relief not sought by respondent no.3.   5. Shri   Bhat   submits   that   the   possession   of   an   appreciation certificate   under   serial   3   of   Schedule   ‘A’   of   the   Regulations   was not   an   independent   requirement   in   addition   to   a   good   service record.   It   was   but   only   a   facet   of   the   good   service   record.     He relies upon a passage from  Principles of Statutory Interpretation by Justice G.P. Singh, 9 th  Edition, which reads as under: “It   is   also   not   unusual   to   find   use   of   pairs   of words as a composite class. An example of this nature is found in section 22(1) of the Common Regulation   Act,   1965   which   uses   the expression   ‘sports   and   pastimes’   as   a composite class. In interpreting this expression LORD   HOFFMAN   said:   “As   a   matter   of language   I   think   that   ‘sports   and   pastimes’   is not   two   classes   of   activities   but   a   single composite class which uses two words in order to avoid arguments over whether an activity is a   sport   or   pastime.   The   law   constantly   uses pairs   of   words   in   this   way.   As   long   as   the activity   can   properly   be   called   a   sport   or   a pastime, it falls within the composite class. [R. v. Oxfordshire County Council, (1999) 3 All ER 385 p.396 (HL)]” The   High   Court   erred   in   holding   that   the   two   were   conjunctive requirements   and   in   absence   of   appreciation   certificates,   the 3 appellants were ineligible to be considered for promotion.   Under the   Regulations,   promotion   was   to   be   based   on   seniority­cum­ merit.     Since   the   appellants   held   good   service   records   and   were senior   to   respondent   no.3,   they   were   rightly   promoted   on 09.02.2012.   Appellants   nos.1   and   3   have   since   retired   from service.     The   promotion   of   the   appellants   was   protected,   both before   the   High   Court   and   during   the   pendency   of   the   present appeal.     They   have   uninterruptedly   continued   on   the   post   of Leading   Fireman.     Respondent   no.3   has   also   been   promoted subsequently on 21.07.2014 with effect from 09.02.2012. 6. Shri   Kailash   Vasdev,   learned   senior   counsel   appearing   for the   management,   submitted   that   promotion   from   the   post   of Fireman to Leading Fireman under the Regulations are based on seniority­cum­merit   principle   alone.     The   appellants   are admittedly   senior   to   respondent   no.3.     There   were   21   other persons above respondent no.3 in the seniority list of Fireman, as mentioned   in   the   counter   affidavit   before   the   High   Court. Respondent   no.3   could   not   have   been   granted   promotion 4 superseding   so   many   persons   without   examination   of   their claims.  7. Shri Vikas Upadhyay, learned counsel  for  respondent no.3, submitted   that   the   requirements   to   show   appreciable   initiative and   to   obtain   good   reports   cannot   be   telescoped   together,   as suggested   on   behalf   of   the   appellants,   but   are   separate requirements.     The   respondent   alone   possesses   an   appreciable initiative certificate dated 14.08.2011 from the Chief Engineer.  It was   acknowledged   that   the   respondent   has   also   since   been promoted   with   effect   from   09.02.2012.     The   respondent,   though junior but being more meritorious than the appellants, there has been no violation of the seniority­cum­merit principle.  8. We   have   considered   the   submissions   on   behalf   of   the parties. Regulations 4(5) and 5, relevant to the controversy, read as follows: “4. Mode of appointment­ xxxxxx 5 4(5)   Notwithstanding   anything   contained   in   these regulations   appointment   by   promotion   shall   be   made   by selection   based   on   seniority­cum­merit   and   no   employee shall be entitled to such appointment as of right. 5. Qualification­ No person shall be appointed to the service unless   he   possesses   the   essential   qualifications   and experience   prescribed   in   Schedule   ‘A’   annexed   with   these regulations.” 9. Serial   3   to   Schedule   ‘A’   (for   Group   VIII)   prescribing   the qualifications   for   promotion   to   Leading   Fireman   from   Fireman inter alia  reads as follows: Sr.  No. Name of  Post Method  of  Appoint ment Minimum Educational and other  qualifications  Minimum  Experience 3.   Leading  Fireman By  promoti on from  amongst firemen Qualified   in   sub–Fire   Officer’s course   from   National   Fire   Service College,   Nagpur   or   equivalent degree with heavy  vehicles driving license or Qualified   in   Fire   Course   arranged by   Ministry   of   Defence   or   Home Affairs with heavy vehicles license or Departmental   candidates   without any   course   who   show   appreciable initiative   and   obtain   good   reports with heavy vehicle license 5 years  experience in Fire Service 7 years  experience in Fire Service 10 years  experience in Fire Service 6 10. The   Regulations   provide   that   appointment   by   promotion   is to   be   made   by   selection   based   on   seniority­cum­merit   and   no employee   is   entitled   to   appointment   as   a   matter   of   right. Schedule ‘A’ provides three different categories of Fireman eligible to   be  considered  for   promotion   to   Leading  Fireman.     We   are   not concerned   with   the   first   two   categories.     The   appellants   and respondent   no.3,   all   belong   to   the   third   category.   They   do   not possess   any   proficiency   qualifications   but   have   10   years’ experience as Fireman.   It was expected that they would acquire sufficient experience by that time to be considered for promotion. Experience   and   skill   acquired   during   on­the­job   training   is   very different   from   expertise   acquired   based   on   preceding   proficiency qualifications from accredited institutions.  11.  The   term   selection   used   in   Regulation   4(5)   and   its connotation in respect of the third category of Fireman has to be understood in that context.   Though a good service record would be a  sine qua non  for selection based on seniority­cum­merit, but if a Fireman appeared to have acquired better proficiency by on­ the­job training by reason of an appreciation certificate, he would 7 certainly   be   considered   in   possession   of   an   additional   attribute. The   appellants   have   not   been   granted   appreciable   initiative certificates in performance of their  duties.   We find it difficult to uphold   the   reasoning   that   both   requirements   were   mandatory and   conjunctive   for   promotion   or   that   appreciable   initiative   was only a facet of a good service record.  If that were so, there was no need   to   incorporate   appreciable   initiative   as   a   separate   head   in the   Regulations.     To   interpret   it   otherwise   is   to   render   a   part   of the   Regulations   as   redundant.     The  language   of   the   Regulations being   clear,   it   shall   require   a   literal   interpretation.     The   view   be taken   by   us   is   fortified   from   the   endorsement   by   the   Chief Engineer   on   the   appreciable   initiative   certificate   given   to respondent no.3 that it should be annexed to his service record. 12. In other words, a person possessing good reports is eligible to   be   considered   for   appointment   by   promotion   as   Leading Fireman   based   on   selection.     Other   things   being   equal   between competing   candidates,   seniority   is   to   be   given   due   weightage. But it does not mean that even if a junior is more meritorious by way   of   possessing   an   appreciable   initiative   certificate   which   the 8 senior does not, irrespective of the same, the senior shall march ahead on the seniority­cum­merit principle. 13. The   fallacy   in   the   thinking   of   the   management   is   evident from the letter of the Secretary dated 06.02.2011 in context of the writ   petition   filed   by   respondent   no.3,   opining   that   under   the Regulations   there   was   no   provision   for   extra   weightage   of appreciation   letter   issued   to   employees.     We   are   unable   to sustain the same. 14. The   seniority­cum­merit   principle   is   well   established   in service   jurisprudence   and   does   not   need   much   discussion.     In B.V. Sivaiah and Ors. vs. K. Addankl Babu and Ors. , (1998) 6 SCC   720,   explaining   the   principle   of   seniority­cum­merit   in service jurisprudence, this Court observed as follows: “10. On the other hand, as between the two principles of seniority and merit, the criterion of “seniority­cum­ merit”   lays   greater   emphasis   on   seniority.   In   State   of Mysore v. Syed Mahmood   [AIR 1968 SC 1113 : (1968) 3   SCR   363]   while   considering   Rule   4(3)(b)   of   the Mysore   State   Civil   Services   General   Recruitment Rules, 1957 which required promotion to be made by selection   on   the   basis   of   seniority­cum­merit,   this 9 Court   has  observed   that   the   Rule   required  promotion to   be   made   by   selection   on   the   basis   of   “seniority subject to the fitness of the candidate to discharge the duties   of   the   post   from   among   persons   eligible   for promotion”.   It   was   pointed   out   that   where   the promotion is based on seniority­cum­merit, the officer cannot claim promotion as a matter of right by virtue of   his   seniority   alone   and   if   he   is   found   unfit   to discharge   the   duties   of   the   higher   post,   he   may   be passed   over   and   an   officer   junior   to   him   may   be promoted. 11.   In   State   of   Kerala   v.   N.M.   Thomas   [(1976)   2   SCC 310] A.N. Ray, C.J. has thus explained the criterion of “seniority­cum­merit”: (SCC p. 335, para 38) “With  regard  to  promotion   the  normal  principles are   either   merit­cum­seniority   or   seniority­cum­ merit.  Seniority­cum­merit means that  given  the minimum necessary merit requisite for efficiency of   administration,   the   senior   though   the   less meritorious shall have priority.” xxxxxxxxxx 18. We thus arrive at the conclusion that the criterion of   “seniority­cum­merit”   in   the   matter   of   promotion postulates   that   given   the   minimum   necessary   merit requisite   for   efficiency   of   administration,   the   senior, even though less meritorious, shall have priority and a comparative assessment of merit is not required to be made.   For   assessing   the   minimum   necessary   merit, the   competent   authority   can   lay   down   the   minimum standard that is required and also prescribe the mode of assessment of merit of the employee who is eligible for consideration for promotion. Such assessment can be made by assigning marks on the basis of appraisal of   performance   on   the   basis   of   service   record   and interview   and   prescribing   the   minimum   marks   which would entitle a person to be promoted on the basis of seniority­cum­merit.” 10 15. We are unable to sustain the view taken by the High Court that it was only if a candidate possessed an appreciable initiative and   also   obtained   good   reports,   then   only   he   was   eligible   to   be considered   for   promotion.     The   use   of   the   word   ‘and’,   to   our understanding does not make it compulsory for the candidate to possess both because in that event the question of selection from amongst   the   eligible   post   on   the   seniority­cum­merit   principle would not apply  stricto senso .    16.  Respondent no.3 had not sought any relief for setting aside the promotion of the appellants.  The High Court travelled beyond the pleadings in annulling  the promotion of the appellants.   The High   Court   even   while   holding   that   promotion   was   not   a   matter of   right,   nonetheless   instead   of   directing   consideration   of   the claim of respondent no.3 for promotion, exceeded its jurisdiction by   issuing   a   mandamus   for   promotion.     The   High   Court completely   lost   sight   of   the   objection   of   the   management   that there were many others senior to respondent no.3 in the category of Fireman.  A writ petition by respondent no.3 could not become 11 a springboard for out of turn promotion superseding his seniors, taking  them  by surprise without an opportunity  to contest even. The   impugned   order   directing   promotion   of   respondent   no.3, causes   discrimination   by   a   judicial   order   leaving   the   aggrieved remediless   as   observed   in   Bharat   Petroleum   Corporation   Ex­ employees   Association   vs.   Bharat   Petroleum   Corporation Ltd.     (1995)   2   SCC   15.     Appropriately   the   High   Court   ought   to have   directed   consideration   of   respondent   no.3   for   promotion   in accordance with law.  However, in the facts of the case we are not inclined to interfere with the promotion of respondent no.3. 17. The   appeal   therefore   is   allowed   holding   that   the   appellants were   eligible   to   be   considered   for   promotion.   Their   orders   of promotion are restored subject to the principle of seniority­cum­ merit as discussed hereinabove.  …………...................J. [NAVIN SINHA] …………...................J. [R. SUBHASH REDDY] NEW DELHI JULY 29, 2021. 12