/2022 INSC 0196/ REPORTABLE IN THE SUPREME COURT OF INDIA         CIVIL APPELLATE JURISDICTION        CIVIL APPEAL NO(S).   1918 ­ 1919  OF 2022      (Arising out of SLP(C) Nos.31144­31145 of 2013) M. KENDRA DEVI                  ….APPELLANT(S) VERSUS THE GOVERNMENT OF TAMIL NADU AND OTHERS          ….RESPONDENT(S) WITH CIVIL APPEAL NO(S).  1920 ­ 1922    OF 2022 (Arising out of SLP(C) Nos.35746­35748 of 2015) J U D G M E N T Rastogi, J. 1. Leave granted. 2. The instant appeals have been preferred by the officers who are direct   recruits   selected   as   Assistant   Engineers   after   going   through 1 the   process   of   selection   held   by   the   Tamil   Nadu   Public   Service Commission(hereinafter   being   referred   to   as   the   “Commission”), claiming   their   seniority   qua   such   of   the   candidates   who   were appointed   as   Assistant   Engineers   at   different   points   of   time   as compassionate   appointees   and   prayed   that   in   the   seniority   list   of Assistant   Engineers   which   came   to   be   published   by   the   State authorities as on  1 st   January  2004, the present  batch of appellants who are direct recruits appointed as Assistant Engineers be ranked senior to the candidates who were appointed as Assistant Engineers on compassionate ground.   3. Their   grievance   primarily   is   that   after   the   process   of   selection was   initiated   by   issuance   of   an   advertisement   by   the   Commission, such   of   the   candidates   who   had   either   not   participated   in   the process   of   open   selection   or   had   failed   to   qualify   but   because   of losing  their  breadwinner,  have  been  directly  appointed  as  Assistant Engineers   as   compassionate   appointees   and   are   placed   en   bloc senior   to   the   direct   recruits   Assistant   Engineers   and   that   is   in violation of Articles 14 and 16 of the Constitution and of Rule 35 of 2 the   Tamil   Nadu   State   and   Subordinate   Services   Rules, 1955(hereinafter being referred to as the “Rules 1955”).  4. Seniority   either   inter   se   or   between   direct   recruits   and promotees   or   recruitment   made   by   different   sources   is   being governed by   a  statutory   scheme  of  rules  laying  down   the  principles according   to   which   the   seniority   list   has   to   be   determined   but experience shows that it has never been finalized and always remain a   subject   matter   of   challenge   and   that   challenge   is   not   restricted upto   the   High   Courts,   but   such   challenges   are   always   settled   after the final judgment of this Court and this creates a lot of disharmony amongst the officers and since this Court is also not in a position to settle   such   matters   at   the   earliest,   delay   remains   inevitable   and becomes   fatal   to   the   right   of   individual   and   indeed   impairs   the efficiency,   commitment   and   devotion   with   which   the   employee   is supposed   to   work   and   discharge   his   public   duty   to   the   satisfaction of the authority. 5. The   case   before   us   is   also   a   live   illustration   of   this   kind.   The service condition of the Assistant Engineers who became member of the   Tamil   Nadu   Highways   Engineering   Service   are   governed   by   the 3 Special Rules to the  Tamil Nadu  Highways Engineering  Service and the   post   of   Assistant   Engineer   with   which   we   are   presently concerned is indicated in the Schedule appended thereto in category (5)   which   provides   the   modes   of   recruitment   to   the   service   which reads as under:­  5. Assistant Engineers … 1. Direct recruitment; or  2. Recruitment by transfer –  (i) from the Junior Engineers who possess B.E., Degree   or   a   pass   in   Sections   A   and   B   of   the A.M.I.E. (India) Examination renamed as a pass in   Sections   –   A   and   B   of   the   Institution Examination or from Assistant Engineers in the Tamil  Nadu   Engineering   Service   working   in   the Road   Section;   or   from   Assistant   Engineers   in the   Tamil   Nadu   Engineering   service   working   in the   Highways   and   Rural   Works   Department   or from   Assistant   Engineers   who   are   probationers in the Tamil Nadu Engineering Service; or EXPLANATION :  Notwithstanding   anything   contained   in   rule   ­ 2(15)   in   Part­I   of   the   Tamil   Nadu   State   and Subordinate   Service   Rules,   the   appointment   of such   Assistant   Engineers   from   the   Tamil   Nadu Engineering   Service   shall   be   regarded   as recruitment by transfer; ii.   from   Assistant   Engineers   or   overseers   of   the Tamil   Nadu   Minor   Irrigation   subordinate Service working on or before the 1st April 1961 or from panchayat Overseers; or iii.   from   the   Head   Draughting   Officer   or   Senior Draughting Officer of the Tamil Nadu Highways Engineering   Subordinate   Service   who   possess A.M.I.E. or B.E., degree with service for a period 4 of   not   less   than   three   years   in   the   Tamil   Nadu Highways Engineering Subordinate Service; or  iv.   for   special   reasons   recruitment   by   transfer from any other service.           Provided   that   no   Minor   Irrigation   Overseer taken   over   to   the   Highways   and   Rural   Works Department   by   recruitment   by   transfer   of Overseer   recruited   direct,   shall   be   eligible   for appointment   to   the   post   of   Assistant   Engineer unless   his   name   has   been   included   in   the seniority   list   maintained   by   the   Chief   Engineer (Highways   and   Rural   Works   Department). Persons   who   are   qualified   and   fit   for recruitment   by   transfer   shall   be   selected   from the   said   list   for   appointment   as   Assistant Engineers.           Provided   further   that   Assistant   Engineers may,   in   individual   cases   be   temporarily appointed   as   Senior   Draughting   Officer, Draughting Officer or Junior Draughting Officer in the office of th Chief Engineer (Highways and Rural   Works)   by   the   Chief   Engineer   (Highways and Rural Works) according to the exigencies of service   without   prejudice   to   their   appointment as   Assistant   Engineers   and   the   Assistant Engineers   so   appointed   shall   draw   the   pay admissible   to   them   as   Assistant   Engineers   as long   as   they   are   retained   as   Senior   Draughting Officer,   Draughting   Officer   or   Junior Draughting Officer as the case may be;               Provided also that Assistant Engineers may, in individual cases, be temporarily appointed as Senior Draughting Officer, Draughting Officer or Junior   Draughting   Officer   according   to exigencies   of   service   without   prejudice   to   their appointment as Assistant Engineers ­ (i)   by   the   Superintending   Engineer   concerned with   the   approval   of   the   Chief   Engineer (Highways and Rural Works) in his circle; 5 (ii)   by   the   Chief   Engineer   (Highways   and   Rural Works)   in   respect   of   appointment   in   the   Office of   the   Chief   Engineer   (Highways   and   Rural Works)   and   the   Assistant   Engineers   so appointed   shall   draw   the   pay   admissible   to them as Assistant Engineers so long as they are retained   as   Senior   Draughting   Officer, Draughting Officer or Junior Draughting Officer as the case may be :         Provided   also   that   the   Draughting   Officers, Junior   Draughting   Officers   or   Overseer   in   the Highways   and   Rural   Works   Department   who have acquired A.M.I.E., or B.E., degree after the 2 nd   August   1980   shall   not   be   eligible   for appointment   as   Assistant   Engineers   in   the Highways   and   Rural   Works   Department   and they   shall   be   appointed,   along   with   fresh candidates   appointed   by   direct   recruitment,   to the   post   of   Assistant   Engineer   in   the   Tamil Nadu Highways Engineering Service. 6. The appellants are aggrieved by the judgment impugned passed by   the   Division   Bench   of   the   High   Court   of   Madras   dated   22 nd January, 2013.   They are direct recruits of first batch selected after going   through   the   process   of   selection   initiated   in   the   year   1991­ 1992   and   the   second   batch   in   the   year   1993­1995   by   the Commission but they were appointed in the year 1995 and 1998 and their names are mentioned at Sr. Nos.194, 288, 336, 456 and 571 in the   seniority   list   of   Assistant   Engineers   as   on   1 st   January,   2004 6 published by the respondent State on 15 th  April, 2004 which came to be determined in terms of Rule 35 (aa) of the Rules, 1955. 7. At   the   same   time,   the   Government   issued   G.O.   No.225   dated 15 th   February,   1972   in   the   first   instance   providing   compassionate appointment   in   the   services   which   are   outside   the   purview   of   the Commission   but   that   came   to   be   later   amended   by   G.O.   No.1119 dated   20 th   May,   1981   permitting   to   appoint   qualified professionals/dependents on temporary basis to the technical posts coming   under   the   purview   of   the   Commission   with   a   proviso   that such   compassionate   appointees   have   to   appear   later   before   the Commission   in   the   open   competition   for   regular   appointment.   But G.O.  No.1119   dated  20 th   May,  1981   came  to  be  further   modified  by G.O.   No.156   dated   16 th   July,   1993   permitting   compassionate appointees who are technically qualified dependents to be appointed on   regular   basis   or   such   of   the   compassionate   appointees   who   are appointed prior  thereto, to  get their  service regularized after  getting concurrence   from   the   Commission   in   terms   of   Regulation   16(b)   of the Tamil Nadu Public Service Commission Regulations, 1954. 7  8. In   consequence   thereof,   such   of   the   candidates   who   were temporarily   appointed   on   compassionate   basis   pursuant   to   G.O. dated   20 th   May,   1981   stood   regularized   w.e.f.   16 th   July,   1993,   the date  on  which  the  revised  G.O.  became effective  and those who  are appointed subsequent to G.O. dated 16 th  July, 1993 were considered to   be   regular   appointees   from   the   date   of   initial   appointment   as Assistant Engineers on compassionate ground. 9. All   candidates   who   were   appointed   on   compassionate   ground as   Assistant   Engineers   are   falling   under   two   categories:­   (i)   those compassionate   appointees   as   Assistant   Engineers   who   were appointed   initially   on   temporary   basis   after   20 th   May,   1981   and stood   regularized   w.e.f.   16 th   July,   1993   and   became   member   of service;   and   (ii)   those   who   are   compassionate   appointees   after   16 th July,   1993   and   their   initial   appointment   itself   is   considered   to   be regular   appointment   for   all   practical   purposes   and   they   became member of service from the date of entry into service. The extracts of G.O.   No.1119   dated   20 th   May,   1981   and   G.O.   No.156   dated   16 th July, 1993 are reproduced hereunder:­ 8 “GOVERNMENT OF TAMILNADU        ABSTRACT Employment Assistants – Employment assistance to the Dependants of deceased   Government   Servants   –   Appointment   to   the   dependants according to their educational qualifications – Orders – Issued LABOUR AND EMPLOYMENT DEPARTMENT  G.O.Ms. No. 1119  Dated : 20.05.1981  Read Again  1. G.O.Ms.No. 225, Labour and Employment dated 15.02.72  2. G.O.Ms.No. 560, Labour and Employment dated 03.08.77.  Read also:  3. From the Secretary, Tamil Nadu Public Service Commission  Letter No. 8301 / B2 / 77 dated 28.12.77.  4. Govt. Letter No. 157 / N­I / 78­5, dated 22.07.78.  5. From the Secretary, Tamil Nadu Public Service Commission  Letter No. Lr.No. 8301 / B2 /77 dated 02.09.78.  ********** ORDER:­  In the G.O. first read above, the Government  have permitted the recruitment   of   son   /   unmarried   daughter   and   near   relative   of   the Government   servant   who   died   in   harness   without   reference   to Employment Exchange to all the posts when fall outside the purview of the   Tamil   Nadu   Public   Service   Commission   subject   to   certain conditions.  2.  In   the   G.O.   second   read   above,   the   above   concession   was extended to families of the deceased Government Servants who died in harness   prior   to   15­2­72   and   the   concession   was   made   applicable   for the   posts   within   the   purview   of   the   Tamil   Nadu   Public   Service Commission also. It was also ordered therein that the dependant of the deceased   Government   servant   can   be   appointed   in   any   department   if the qualifications of the applicant do not permit his / her appointment to   a   post   in   the   same   department   in   which   his   parent   or   husband   or 9 wife served or if he/she possesses better qualifications for appointment in   the   outside   department   provided   the   Head   of   the   other   Department also   gives   his   concurrence.   The   dependant   should   however   apply   for appointment only to the office in which the Government servant was in service at the time of his death, so that office can verify the facts in the petition like, date of death, the indigent circumstances of the family etc. In   the   Government   letter   fourth   read   above,   the   Tamil   Nadu   Public Service   Commission   was   informed   that   the   indigent   circumstances under   with   the   family   of   the   Government   servant   died   in   harness   and the   destitute   nature   might   warrant   the   appointment   commensurate   to the extent possible with the Educational / Technical qualification of the individual   and   that   the   appointment   could   be   made   available   in   any department,   and   hence   the   orders   issued   in   G.O.Ms.No.   560   Labour and Employment dt. 3­8­77 in this regard need no revision. 3. In the letter third and fifth read above, the Tamil Nadu Public Service Commission has express its view that the subject of the Government is to provide immediate means of livelihood when the bread­winner dies in harness  and  that   it   would  be  more  than  sufficient  if  a  close  relative  of the   deceased   is   provided   with   employment   in   a   POST   NOT   HIGHER THAN   THAT OF   A  JUNIOR  ASSISTANT.  The  commission  has  also  held that  it  would however, be open to the candidate, who is qualified for  a higher   post,   to   apply   to   it   through   normal   course.   The   Commission   is also   of   the  view   that   the   orders   issued   in   the   G.O.Ms.No.  560,   Labour and   Employment,   dated   03.8.77   may   result   in   the   appointment   or   an individual   possessing   a   degree   outside   the   normal   course,   as   Deputy Collector   or   to   similar   posts.   If   a   graduate   is   appointed   as   Deputy Collector   or   Deputy   Superintending   of   Police   or   to  similar   posts   and   if another   graduate   is   appointed   only   as   Junior   Assistant   taking   into account   the   indigent   circumstances   of   the   family   of   the   deceased,   it would   amount   to   discrimination.   The   Commission   has,   therefore, requested   the   Government   to   examine   the   matter   in   detail   and   issue suitable orders on the suggestion made by it.  4. The Government have carefully examined the above suggestion of the Tamil Nadu Public Service Commission. They consider that it would be proper   and   fair   to   appoint   the   candidate   with   reference   to   the qualifications   possessed   by   him   /   he   and   that   it   will   not   be administrative   expedient   to   appoint   the   candidate   possessing technical   /   professional   Qualifications   like   B.E.   M.B.B.S.   etc.,   to   the post   of   Junior   Assistant.   The   Government   therefore,   in   partial modification   of   the   orders   issued   in   G.O.Ms.No.   560   Labour   and 10 Employment   dt.   3.8.77   direct   that   the   dependant   of   the   deceased Government   servant   who   possess   the   technical   and   professional qualification be appointed temporarily without referring to Employment Exchange   and   Tamil   Nadu   Public   Service   Commission   to   the   initial   or starting   category   of   post   for   which   his   qualifications   are   the   minimum prescribed,   either   in   the   department   where   the   parent   at   the   time   of his / her death or in any other departments, in which such posts exist, by   way   or   illustration,   if   the   dependants   of   the   deceased   Government Servants   possess   B.E.   or   M.B.B.S.   or   B.Sc   (Agri)   Degree   they   may   be appointed   as  Assistant  Engineer,   Civil   Assistant   Surgeons   and   Deputy Agricultural   Officers   respectively   temporarily.   Like   wise   Diploma holders   will   be   appointed   to   the   lowest   category   in   the   concerned subordinate   service.   All   such   candidates   subsequently   shall   apply   to the   TNPSC   in   the   normal   channel   and   get   selected   for   regular appointment   in   the   post.   As   regards   the   dependants   of   the   deceased Government servants who possess suitable requisite qualification other than   technical   /professional   they   shall   be   appointed   as   Junior Assistant regularly without reference to Employment Exchange subject to the concurrence of the Tamil Nadu Public Service Commission being obtained   under   the   latter   of   regulation   16(b)   of   the   TNPSC   regulation 1954.  5) This order take effect from the issue of the Government order.  Sd/­  Secretary to Government, Labour and Employment Department         (BY ORDER OF THE GOVENOR)  R. VARADARAJULU, SECRETARY TO GOVERNMENT.  To,  The All Heads of Department.” “ GOVERNMENT OF TAMILNADU  ABSTRACT  PUBLIC   SERVICES   –   Appointment   on   compassionate   grounds   of procedure   for   appointment   of   a   dependant   who   possess   technical   / 11 professional   qualifications   –   Regularisation   of   services   in   consultation with Tamil Nadu Public Service Commission – Orders – Issued. LABOUR AND EMPLYOMENT DEPARTMENT G.O.Ms.No.156  Dated:  16.07.93   Read:­ 1.G.O.Ms.No.1119 Labour and Employment 20.05.81  2. G.O.Ms.No.23 Labour and Employment dated 10.2.93  Read Also:­  3. Tamil  Nadu  Public  Service Commission,  Madras  Lr.no.1089/E4/92 dated 22.5.92.  ********* ORDER:­  In the Government order first read above it has been ordered that the dependant   of   a   deceased   Government   Servant   with   technical   or professional   qualification   be   appointed   temporarily   to   the   initial   or starting  category  of a  post  for   which  his qualification is  the  minimum prescribed   in   the   Service   Rules.   It   has   also   been   ordered   that   such appointment would only to the Tamil Nadu Public Service Commission, subsequently   in   the   normal   channel   and   get   themselves   selected   for regular appointment in the post.  2.  The   inherent   risk   in   this   procedure   is   the   possibility   of   non­ selection   of   the   dependant   of   the   Tamil   Nadu   Public   Service Commission in the normal channel. He/she will then lose the job and thus   defeating   the   very   purpose   for   which   this   scheme   had   been formulated. It would also run counter to the Government’s instruction that   persons   appointed   under   compassionate   grounds   should   not   be ousted.   Once   the   Government   recognise   the   need   to   provide employment   consistent   with   the   qualifications   possessed   by   the candidate,   it   does   not   seem   fair   to   put   one   class   of   persons   alone   in jeopardy   merely   because   they   get   appointment   as   Engineers,   Civil Assistant   Surgeons   etc.   on   account   of   higher   qualification   possessed by them. 12 3.  The Government  have  re­examined  the  existing  procedure  and addressed the Tamil Nadu Public Service Commission for its views. The Tamil   Nadu   Public   Service   Commission   has   in   its   letter   read   above agreed   to   dispense   with   the   distinction   mentioned   above.   The Government   therefore   direct   that   the   orders   issued   in   the   G.O.   first read above and these issued in Para 11 of the G.O. Second read above are partially modified to the effect that in the matter of appointment on compassionate grounds, the distinction made in respect of technically or   professionally   qualified   candidates   be   dispensed   with.   The Government   direct   that   the   dependants   of   deceased   Government Servants   who   are   technically   or   professionally   qualified   be   appointed by   the   appointing   authorities   concerned,   in   the   lowest   category   of post/ or which his/ her qualification is the minimum prescribed in the relevant   service   rules   for   direct   recruitment,   temporarily   in   the   first instance, provided there are vacancies and the condition described for appointment   on   compassionate  grounds   are  satisfied.   Thereafter   their services   will   be   regularised   with   effect   from   date   of   appointment   after obtaining   the   concurrence   of   the   Tamil   Nadu   Public   Service Commission under latter part of Regulation 16(b) of Tamil Nadu Public Service Commission Regulations, 1954.  4.  In   the   cases   of   dependants   of   technically   and   professionally qualified   who   have   already   been   appointed   subject   to   the   condition that they will have to get themselves selected by the Tamil Nadu Public Service   Commission,   in   the   normal   course,   their   services   may   be regularised   with   effect   from   the   date   of   issue   of   this   order,   after obtaining   the   concurrence   of   Tamil   Nadu   Public   Service   Commission under  latter  part of Regulation 16(b) of the Tamil Nadu Public Service Commission Regulations, 1954.                              (BY ORDER OF THE GOVERNOR) R.VARADARAJUL SECRETARY TO GOVERNMENT  To  All Heads of Department.  Sd/­  Superintendent” 13 10. Despite the judgment of this Court reported in   Umesh Kumar Nagpal   vs.   State   of   Haryana   and   Others 1   decided   on   04 th   May, 1994   wherein   it   was   specifically   held   that   compassionate appointments shall be restricted to  Class III and  Class IV or  Group ‘C’   and   Group   ‘D’   as   per   the   nomenclature,   the   State   Government still   allowed   this   policy   to   continue   and   put   restrictions   on compassionate   appointments   confined   to   Group   ‘C’   and   Group   ‘D’ posts   by   its   G.O.   No.61   dated   19 th   July,   2006.   As   a   corollary,   this Court can take a judicial notice that even after the judgment of this Court   in   Nagpal’s   case   (decided   on   04 th   May,   1994)   which   indeed became   the   law   and   has   a   binding   force   under   Article   141   of   the Constitution,   still   the   Government   failed   to   take   cognizance   and allowed this practice of making compassionate appointment to Class II posts which was completely prohibited by this Court upto the date till G.O. stood revised on 19 th  July, 2006.  11. The seniority list of Assistant Engineers for the first time as on 1 st   January, 2004 came to be published by the State respondent on 15 th   April,   2004.   Assistant   Engineers   who   were   appointed   under 1 (1994) 4 SCC 138 14 compassionate ground initially on adhoc basis and regularized w.e.f. 16 th   July,   1993   have   been   separately   categorized   and   their   names are   shown   in   the   seniority   list   from   Sr.   Nos.172   to   181   and   the second   batch   of   candidates   who   were   appointed   under compassionate ground undisputedly after the judgment of this Court in   Nagpal’s   case (supra)   in   the   year   1995   or   thereafter,   have   been shown   in   a   separate   block   commencing   from   Sr.Nos.288­307   and thereafter, the candidates who were selected through open selection in   reference   to   the   process   of   selection   initiated   in   the   year   1991­ 1992   came   to   be   appointed   in   the   year   1995   and   the   selection process   of   second   batch   of   candidates   initiated   in   the   year   1993­ 1995   came   to   be   appointed   in   the   year   1998.   Since   the   direct recruits   of   the   said   period   became   junior   to   compassionate appointees in the seniority list published by the State respondent as on 1 st  January 2004, that became the subject matter of challenge at the behest of the direct recruits Assistant Engineers by filing of their writ petitions before the High Court of Madras. 12. Initially, when the writ petitions were filed at their instance, the very   appointment   of   compassionate   appointees   as   Assistant 15 Engineers was questioned and consequently, it was prayed that writ petitioners   be   placed   higher   in   seniority   qua   compassionate appointees. 13. The   learned   Single   Judge   dismissed   the   writ   petitions   on   the premise   that   the   compassionate   appointments   were   made   initially pursuant to G.O. dated 20 th   May, 1981 and later by G.O. dated 16 th July,   1993   and   are   not   open   to   challenge   at   a   belated   stage   after such   a   long   lapse   of   time   and   that   was   the   reason   which   prevailed upon the learned Single  Judge  not  to  interfere in  the  appointments of   compassionate   appointees   as   Assistant   Engineers   in   the interregnum   period   and   further   it   was   held   that   seniority   is consequential and assigned  from the date of regular appointment in terms of Rule 35(aa) of Rules, 1955 being strictly in accordance with the rules and needs no interference.   14. On   appeal   being   preferred   at   the   instance   of   the   present appellants   before   the   Division   Bench,   the   Division   Bench   in   its impugned   judgment   indeed   has   recorded   its   anguish   and   strong exception   regarding   the   manner   in   which   such   appointments   are made   in   the   interregnum   period   to   the   posts   of   Assistant   Engineer 16 on compassionate ground overlooking the judgment of this Court in Nagpal’s   case   (supra)   but   keeping   the   humanitarian   consideration and   the   fact   that   much   water   is   flown   in   the   Ganges   and   such compassionate   appointments   being   made   in   accordance   with   the G.O dated 20 th  May, 1981 followed by G.O. dated 16 th  July 1993, the Division   Bench   was   not   inclined   to   interfere   and   accordingly, dismissed their appeals by judgment impugned dated 22 nd   January, 2013, which is a subject matter of challenge in appeals before us. 15. Learned   counsel   for   the   appellants   with   usual   vehemence   at their   command   submit   that   compassionate   appointments   are exception   to   the   open   selection   and   is   not   a   regular   mode   of recruitment   prescribed   under   the   statutory   scheme   of   rules   and undisputedly,   the   present   batch   of   compassionate   appointees   were appointed   on   adhoc   basis   merely   on   the   basis   of   their   academic qualifications  and  the first batch  of compassionate appointees were regularized w.e.f. 16 th  July, 1993 and the second batch from the date of  appointment  in  contradistinction   to  the  regular  selection  held  by the   Commission   and   the   time   consumed   in   completing   the   process of   selection   was   beyond   control   of   the   applicants   and   their 17 appointments are later made on the recommendations made by  the Commission   in   the   year   1995   or   1998   and   at   least,   such compassionate appointees cannot have a march over them. 16. Learned   counsel   further   submits   that   compassionate appointment   on   the   posts   of   Assistant   Engineer   from   its   inception was   in   violation   of   Articles   14   and   16   of   the   Constitution   with   a limited   exception   being   carved   out   to   provide   solace   to   get   over   the financial   crisis   who   have   lost   their   breadwinner   and   can   be compensated   by   offer   of   compassionate   appointment   to   the   post   in the   category   of   Group   ‘C’   and   Group   ‘D’   and   that   too   because   of medical   invalidation   of   the   breadwinner   of   the   family   and   such compassionate appointments cannot be a boon to them and that too overstepping the rights of such of the applicants who are appointed through open selection after going through a cumbersome procedure of competitive selection process held by the Commission.  17. Learned counsel for the appellants further submits that second batch   of   compassionate   appointments   undisputedly,   were   made   in the   year   1995   onwards   and   by   that   time,   this   Court   came   heavily upon   the   Governments   in   making   appointment   on   compassionate 18 ground in Class I/II services and by the intervention of this Court in Nagpal’s   case (supra) ,   it   was   finally   held   that   the   compassionate appointments shall confine to the posts of Class III and Class IV and such   appointments   cannot   be   permitted   to   be   a   boon   in   seeking appointments in Class I and Class II posts. 18. Learned   counsel   further   submits   that   despite   the   judgment   of this   Court   became   a   law   and   binding   upon   the   State   Governments under Article 141 of the Constitution, still appointments made in the year   1995   &   onwards   in   Class   II   to   the   post   of   Assistant   Engineer, are ex­facie illegal and the explanation tendered by the Government regarding   such   compassionate   appointments   is   nothing   but   a   lame excuse   and   an   eye   wash   and   the   appellants   became   aggrieved   only when   they   were   placed   higher   in   seniority   which   came   to   be published   as   on   1 st   January,   2004   and,   at   least,   in   the   given   facts and circumstances, delay in no manner could be attributed to them and thus the finding which has been recorded by the learned Single Judge  and  affirmed  by   the  Division  Bench  of  the  High  Court  under the   impugned   judgment   is   not   sustainable   in   law   and   should   be interfered by this Court.  19 19. Learned   counsel   for   the   appellants   in   alternate,   submits   that looking to the tenure of service being rendered by the compassionate appointees, there may be a reason for which their appointment may not be likely to be interfered with but at the same time, it cannot be saved   at   the   cost   of   causing   injury   to   the   present   appellants   who were appointed through open selection which took two to three years in   its   finalization   and   their   appointments   made   after   the   entry   of compassionate appointees into service in no manner can be read in detriment   to   their   interest.     At   least,   to   this   extent,   the   present appellants   are   entitled   to   save   their   seniority   qua   compassionate appointees who have no legitimate right to be retained in service and to serve as Assistant Divisional Engineers into service. 20. Per   contra,   learned   counsel   for   the   respondents,   while supporting   the   finding   recorded   by   the   High   Court   under   the impugned   judgment   submits   that   compassionate   appointments   are made in accordance with the Government Order issued from time to time and such of the compassionate appointees joined service in the year   1985   or   1986   or   thereafter   and   despite   serving   for   sufficient long time, they were regularized after their suitability being adjudged 20 pursuant   to   G.O.   dated   16 th   July,   1993   and   accordingly,   seniority has   been  assigned  to   them  and   later   appointees  were   substantively appointed   from   the   date   of   appointment.   At   the   same   time,   the present   appellants   have   joined   service   and   taken   berth   in   the department   much   after   their   service   being   regularized   and   became member   of   service.     Thus,   in   all   circumstances,   the   seniority assigned to the compassionate appointees is in accordance with the scheme of Rule 35(aa) of Rules 1955. 21. Learned counsel for the respondents further submits that after they   have   served   for   more   than   two   to   three   decades   and   at   this belated   stage,   it   may   not   be   open   for   the   appellants   either   to question their appointment or consequential seniority to tinker with and   submits   that   even   their   date   of   regularisation/date   of appointment is 16 th   July, 1993 or thereafter and, at the same time, the direct recruits who are in the first batch of appointees of 1991­ 1992 are appointed in the year 1995, and the second batch of direct recruits whose selection process was initiated in the year 1993­1995 were   appointed   in   the   year   1998   or   thereafter.     As   such,   by   no stretch   of   imagination,   such   direct   recruits   could   claim   seniority 21 above  the  compassionate  appointees  who   joined  service  much   prior thereto   and   became   member   of   service   on   being   regularized   by   the competent authority. 22. In   addition,   learned   counsel   for   the   State   submits   that   since the   compassionate   appointments   have   been   made   in   accordance with   the   G.O.   issued   by   the   Government   from   time   to   time   and seniority list of Assistant Engineers was accordingly published as on 1 st   January  2004, which is in conformity  with the scheme of Rules, 1955   and   after   being   affirmed   by   the   High   Court   under   the impugned judgment, needs no further interference by this Court. 23. After   the   matter   being   heard   by   this   Court   and   before   we conclude   that   matter,   we   called   upon   the   State   counsel   by   order dated 23 rd   February, 2022 to file affidavit indicating as to what was the reason that after the judgment of this Court reported in  Nagpal’s case   (supra) (decided on 04 th   May, 1994) wherein, it was specifically held that compassionate appointment shall be restricted to Class III and   Class   IV   or   Group   ‘C’   and   Group   ‘D’,   as   the   case   may   be,   still the Government allowed this policy of making appointments in Class II to continue, until withdrawn by G.O. dated 19 th  July, 2006. 22  24. Pursuant thereto, explanation has been furnished by the State respondent   in   paragraph   (6)   of   the   explanation   and   it   has   been stated that the judgment of this Court in   Nagpal’s case   (supra) was communicated to the State Government by the Law Department vide its   letter   dated   27 th   September,   2001   and   pursuant   thereto,   the Government   put   a   ban   on   compassionate   appointments   except leaving   certain   category   of   posts   such   as   teachers,   doctors   and police   constabulary   being   essential   posts   by   letter   dated   29 th November, 2001 and it has been informed by the learned counsel for the   State   that   four   compassionate   appointments   in   the   teachers category   of Class II  were made and  later  the  decision  was  taken on 19 th   July,   2006   to   restrict   the   compassionate   appointments   to   the posts of Group ‘C’ and Group ‘D’ category. 25. We   have   heard   learned   counsel   for   the   parties   and   with   their assistance perused the material available on record. 26. Before we proceed, we make it clear  that notice was issued by this   Court   on   20 th   September,   2013   and   the   limited   issue   that remain   open   for   consideration   is   confined   to   inter   se   seniority   of 23 compassionate   appointees   vis­a­viz   direct   recruits.   The   order   dated 20 th  September, 2013 passed by this Court reads as under:­ “Delay condoned.  Heard Mr. P. P. Rao, learned senior counsel in support of this special   leave   petition.   Mr.   Rao   states   that   the   petitioner   is   not challenging   the   appointment   of   respondent   Nos.5   to   37.   He, however,   states   that   though   they   were   appointed   prior   to   the petitioner,   their   regularisation   has   come   subsequent   to   her appointment by G.O. dated 26.9.1996 with retrospective effect. The petitioner is aggrieved because though these respondents have been appointed   on   compassionate   basis,   in   a   highly   irregular   manner they are being given seniority over her though she is a direct recruit on merit. He is confining this petition only to the issue of seniority. In   view   thereof,   issue   notice   on   the   special   leave   petition.   Issue notice on the prayer for interim relief also.” 27. It is not disputed that the post of Assistant Engineer is in Class II category and as per the scheme of Rules 1955, it is to be filled by direct recruitment or through recruitment by transfer. These are two modes of recruitment permissible for holding regular selection under the   scheme   of   rules   and   so   far   as   the   appointment   through   direct recruitment   is   concerned,   it   is   to   be   made   strictly   through   open selection by the Commission.  28. It   is   well   settled   that   the   compassionate   appointment   is   an exception   to   the   general   rule   of   public   employment   through   open selection   in   conformity   of   Articles   14   &   16   of   the   Constitution   and 24 the   object   of   granting   compassionate   appointment   is   to   enable   the family   to   tide   over   certain   crisis   and   to   grant   relief   to   the   family against   financial   destitution   who   have   lost   their   breadwinner. Compassionate   appointments   are   invariably   made   looking   to   the eligibility of the dependent seeking employment and the post held by the   deceased   who   was   the   member   of   service   and   this   Court   can take a judicial notice that appointments were earlier made in Class II posts which are under purview of the Commission and that was the reason for which this Court in  Nagpal’s case  (supra) (decided on 04 th May,   1994)   came   heavily   while   holding   that   compassionate appointment is not a vested right and held that such appointments shall   be   restricted   to   the   posts   in   Class   III   and   Class   IV   with   an object   to   give   relief   to   the   family   of   the   deceased   from   financial destitution who have suddenly lost their breadwinner and to help it to   get   over   the   emergency.   In   Nagpal’s   case (supra),   this   Court   held as under:­ “2.   The   question   relates   to   the   considerations   which   should   guide while   giving   appointment   in   public   services   on   compassionate ground.   It   appears   that   there   has   been   a   good   deal   of   obfuscation on the issue. As a rule, appointments in the public services should be made strictly on the basis of open invitation of applications and merit. No other mode of appointment nor any other consideration is 25 permissible. Neither the Governments nor the public authorities are at   liberty   to   follow   any   other   procedure   or   relax   the   qualifications laid   down   by   the   rules   for   the   post.   However,   to   this   general   rule which   is   to   be   followed   strictly   in   every   case,   there   are   some exceptions carved out in the interests of justice and to meet certain contingencies. One such exception is in favour of the dependants of an employee dying in harness and leaving his family in penury and without   any   means   of   livelihood.   In   such   cases,   out   of   pure humanitarian   consideration   taking   into   consideration   the   fact   that unless   some   source   of   livelihood   is   provided,   the   family   would   not be able to make both ends meet, a provision is made in the rules to provide   gainful   employment   to   one   of   the   dependants   of   the deceased   who   may   be   eligible   for   such   employment.   The   whole object of granting compassionate employment is thus to enable the family   to   tide   over   the   sudden   crisis.   The   object   is   not   to   give   a member of such family a post much less a post for post held by the deceased.   What   is   further,   mere   death   of   an   employee   in   harness does   not   entitle   his   family   to   such   source   of   livelihood.   The Government   or   the   public   authority   concerned   has   to   examine   the financial condition of the family of the deceased, and it is only if it is satisfied,   that   but   for   the   provision   of   employment,   the   family   will not   be   able   to   meet   the   crisis   that   a   job   is   to   be   offered   to   the eligible member of the family.  The posts in Classes III and IV are the lowest posts in non­manual and manual categories and hence they alone can be offered on compassionate grounds, the object being to relieve the family, of the financial destitution and to help it get over the   emergency.   The   provision   of   employment   in   such   lowest   posts by making an exception to the rule is justifiable and valid since it is not   discriminatory.   The   favourable   treatment   given   to   such dependant   of   the   deceased   employee   in   such   posts   has   a   rational nexus   with   the   object   sought   to   be   achieved,   viz.,   relief   against destitution.   No other   posts  are  expected  or   required  to  be   given  by the   public   authorities   for   the   purpose.   It   must   be   remembered   in this connection that as against the destitute family of the deceased there   are   millions   of   other   families   which   are   equally,   if   not   more destitute. The exception to the rule made in favour of the family of the   deceased   employee   is   in  consideration  of   the   services   rendered by   him   and   the   legitimate   expectations,   and   the   change   in   the status   and   affairs,   of   the   family   engendered   by   the   erstwhile employment which are suddenly upturned.”        (emphasis supplied) 26 29. In   the   instant   case,   the   compassionate   appointments   were made to the post of Assistant Engineer which is categorized in Class II   but   undisputedly   were   made   in   terms   of   the   Government   Order dated  20 th   May, 1981  followed  with  G.O.  dated  16 th   July,  1993  and the   State   Government   finally   withdrew   these   G.Os.   pursuant   to which   compassionate   appointments   were   restricted   to   Class   III   and Class   IV   in   compliance   of   the   judgment   of   this   Court   in   Nagpal’s case  (supra) by its G.O. dated 19 th  July, 2006.  30. It is also not disputed that the compassionate appointments on the post of Assistant Engineer made prior to 16 th  July, 1993 were on adhoc/temporary basis and are regularized by a single stroke of pen pursuant to G.O. dated 16 th   July, 1993, and all later compassionate appointments on the post of Assistant Engineer made after 16 th  July, 1993   were   considered   to   be   regular   appointments   from   the   date   of initial appointment  and since  the seniority  has to  be assigned from the   date   of   regular   appointment   in   terms   of   Rule   35(aa)   of   the scheme of Rules 1955, in consequence thereof, the seniority to each of the compassionate appointee as Assistant Engineer was assigned 27 from   the   date   of   regular   appointment   when   published   as   on   1 st January, 2004. 31. This   fact   cannot   be   ruled   out   that   the   compassionate appointments   made   on   the   post   of   Assistant   Engineer   after   the judgment   of   this   Court   in   Nagpal’s   case   (supra)   which   became   the law and was binding upon the State Governments under Article 141 of   the   Constitution   but   still   it   is   unfortunate   that   Government   of Tamil Nadu continued to make such compassionate appointments in Group ‘B’ posts thereafter from the year 1995 onwards which indeed were   de   hors   the   judgment   of   this   Court   but   still   allowed   such compassionate appointments to continue who later became member of   service   and   by   this   time,   they   are   serving   for   the   last   more   than two   decades.     At   the   same   time,   their   appointments   have   not   been interfered   at   any   stage   in   the   course   of   proceedings   initiated   at   the instance   of   the   appellants   and   it   is   informed   that   they   are   further promoted and few of them are on the verge of retirement. 32. If we look into the seniority list of Assistant Engineers which is a   cause   of   grievance   raised   by   the   appellants,   the   first   batch   of Assistant   Engineers   appointed   on   various   dates   under 28 compassionate ground are indicated from Sr. Nos.172 to 174.  These applicants   were   appointed   initially   from   14 th   December,   1988   to 9 th   September,   1992   and   were   regularized   by   a   single   stroke   w.e.f. 16 th   July,   1993   and   rest   of   them   from   Sr.   Nos.175   to   181.   Later, compassionate   appointees   are   indicated   from   Sr.   Nos.288­307   who were appointed from 20 th   February, 1995 to 12 th   January, 1998 and their   initial   appointment   was   considered   to   be   the   regular appointment.     As   regards   the   direct   recruits,   they   are   indicated   in the   category   of   1991­1992   (Tamil   Nadu   Public   Service   Commission Selection),   shown   from   Sr.   Nos.182­202   who   were   appointed   from 03 rd   May,   1995   to   07 th   March,   1996,   undisputedly,   much   after   the regular appointments of compassionate appointees in the first batch. So   far   as   direct   selection   of   second   batch   is   concerned,   they   are shown   in   the   category   of   the   year   1993­1995   (Tamil   Nadu   Public Service   Commission   Selection)   and   their   names   are   indicated   from Sr. Nos.308­475 and all were appointed from 29 th   January, 1998 to 13 th  October, 1999.  33. To   make   it   further   clear   so   far   as   the   candidates   selected through the Commission are concerned, their seniority in the cadre 29 of   Assistant   Engineer   has   been   assigned   according   to   the   order   of inter   se   merit   assigned   by   the   Commission   but   placed   below   the compassionate   appointee   Assistant   Engineers   who   are   indeed regularly   appointed   much   prior   to   the   entry   of   direct   recruits appointed   as   Assistant   Engineers   on   their   open   selection   through the Commission. 34. The seniority list of Assistant Engineers, for the first time, came to   be  published  as  on  1 st   January, 2004  which  has  been  placed  on record   and   the   cause   of   grievance   projected   by   the   appellants   by filing   writ   petitions   under   Article   226   of   the   Constitution   was   that the   appointments   of   compassionate   appointees   to   the   post   of Assistant   Engineer   were   void   from   its   inception   and   not   in conformity   with   Articles   14   &   16   of   the   Constitution   and   being   an exception to the general rule of appointment in the public services to be made by open  selection,  disentitles  compassionate appointees to claim   seniority   above   the   direct   recruit   Assistant   Engineers   in   the seniority   list   published   as   on   1 st   January,   2004.     The   submission although did not find favour before the High Court.  30 35. We   are   of   the   view   that   after   the   judgment   of   this   Court   in Nagpal’s case  (supra) (decided on 4 th  May, 1994) became the law and binding   on   the   State   Governments,   still   if   the   appointments   are made   de   hors   the   judgment   of   this   Court   by   the   State   Government under  its executive fiat, prima facie, are not sustainable in law and that indeed denies consequential seniority. 36. At   the   same   time,   this   Court   cannot   be   oblivious   of   the situation   that   the   compassionate   appointments   in   Group ‘B’(Assistant   Engineers   in   the   instant   case)   were   made,   in   the   first instance,   pursuant   to   G.O.   dated   20 th   May,   1981   wherein   it   was specifically  mentioned  that  such  compassionate  appointments  shall be on ad­hoc basis just to overcome the financial crisis because the family has lost their breadwinner and such incumbent has to qualify and   undergo   the   process   of   regular   selection   to   be   held   by   the Commission but later, by G.O. dated 16 th   July 1993, the stipulation of   qualifying   to   hold   the   post   after   selection   to   become   member   of service   was   deleted.     In   consequence   thereof,   all   such   earlier appointments   made   in   Group   ‘B’   (Assistant   Engineers   in   particular to   which   we   are   concerned),   made   prior   to   16 th   July,   1993   were 31 admittedly   made   on   ad­hoc   basis   and   because   of   stipulation   being deleted   under   G.O.   dated   16 th   July,   1993,   all   such   compassionate appointees   stood   regularized   by   a   single   stroke   by   the   Government w.e.f.  16 th   July,   1993  and   later   compassionate   appointments   which were   made   on   the   post   of   Assistant   Engineers,   their   initial appointment   was   considered   to   be   the   regular   appointment   for   all practical purposes.   37. Neither the G.O. dated 20 th  May, 1981 nor the latter G.O. dated 16 th  July, 1993 were the subject matter of challenge, and by the time the   question   was   raised   assailing   compassionate   appointments, much   water   was   flown   by   that   time   and   on   the   date   when   the seniority   list   came   to   be   published   of   Assistant   Engineers   as   on   1 st January,   2004,   such   compassionate   appointees,   by   that   time   had attained seniority in service for 7 to 12 years.   38. This   Court   can   take   a   judicial   notice   that   appointments   on compassionate   basis   as   Assistant   Engineers   are   made   under   the respective   G.Os.   dated   20 th   May,   1981   or   16 th   July,   1993   and   it   is not   the   case   of   the   appellants   that   when   such   compassionate appointments   were   made,   either   of   them   was   ineligible   at   the 32 time   of   initial   appointment   or   appointed   due   to misrepresentation/concealment on the part of the appointee.  By the time   the   matter   has   travelled   to   this   Court,   each   of   the compassionate   appointee   has   now   been   in   service   for   almost   more than two decades and as informed, are further promoted and few of them are on the verge of their retirement.   At this point of time, any adverse   comments   made   at   this   stage   may   certainly   jeopardize   the right   and   interest   of   the   compassionate   appointees,   who   were although   beneficiaries   but   were   never   at   fault   that   indeed   lies   with the   State   authorities   in   making   compassionate   appointments   de hors   the   judgment   of   this   Court   which   was   the   law   and   binding upon the State Government under Article 141 of the Constitution.   39. In   the   peculiar   facts   and   circumstances,   the   question   still emerges   as   to   whether   such   compassionate   appointees   are   entitled to   claim   their   seniority   in   the   cadre   of   Assistant   Engineers   as published on 1 st  January, 2004.   40. The question, in our prima facie view, appears to be affirmative for   the   reason   that   all   compassionate   appointments   were   made   at different point of time.   The first batch of compassionate appointees 33 regardless   of   their   nature   of   appointment   stood   regularized   w.e.f. 16 th   July,   1993   and   the   second   batch   of   compassionate   appointees were treated to be regular from the date of their initial appointment and   became     entitled   to   claim   consequential   seniority   in   terms   of Rule 35(aa) of the scheme of Rules, 1955 and if that is taken at its face   value,   there   appears   no   infirmity   in   the   seniority   which   has been   assigned   to   the   compassionate   appointees   published   on   1 st January,   2004.     It   is   also   not   the   case   of   the   appellants   that   after they   became   member   of   service,   the   compassionate   appointees   are later   regularized   retrospectively   from   the   date   of   their   initial appointment.   41. To   the   contrary,   the   fact   which   has   come   on   record   and reflected   from   the   seniority   list   dated   1 st   January,   2004   is   that   the appellants are direct recruits who joined service after their selection on the recommendations made by the Commission and prior to their becoming   member   of   service,   first   and   second   batch   of compassionate appointments stood regularized and that being so, in our   considered   view,   the   seniority   being   consequential   has   been rightly   assigned   to   the   compassionate   appointees,   vis­à­vis,   direct 34 recruits   as   reflected   in   the   seniority   list   published   on   1 st   January, 2004, which is in conformity with Rule 35(aa) of Rules 1955. 42. We,   at   one   stage,   were   of   the   view   that   whether   such appointments   which   were   de   hors   the   judgment   of   this   Court, deserve   to   be   interfered   with   but   taking   into   consideration   the humanity aspect and the fact that they are in service for more than two decades, we became reluctant to make adverse comments which may   cause   prejudice   to   them.     At   this   stage,   before   we   decided   to conclude   the   matter,   we   called   upon   the   learned   counsel   for   the State   Government   to   file   an   additional   affidavit   as   to   under   what circumstances   the   appointments   are   being   made   on   the   post   of Assistant   Engineers   which   is   a   Group   ‘B’   post,   at   least,   after   the judgment of this Court in  Nagpal’s case  (supra) (decided on 4 th  May, 1994). 43. In   compliance   of   our   order,   an   additional   affidavit   has   been filed   by   the   Secretary   to   the   Government,   Labour   Welfare   and   Skill Development and the explanation tendered by the State Government is far from satisfaction that the judgment in  Nagpal’s case  (supra) of this Court dated 4 th   May, 1994 was for the first time made available 35 to   the   Government   by   the   Law   Department   vide   letter   dated 27 th   September 2001.   Taking note of the judgment of this Court in Nagpal’s case (supra), the State Government primarily proceeded and put   a   complete   ban   on   compassionate   appointments,   leaving   aside certain   categories   of   posts   such   as   teachers,   doctors   and   police constabulary   by   letter   dated   29 th   November,   2001   and   learned counsel   has   further   informed   to   this   Court   that   four   appointments in   the   cadre   of   teachers   which   is   Group   ‘B’   Post   were   made   by   the State   authorities   thereafter   and   still   the   Government   was   so cognizant   of   the   judgment   of   this   Court,   the   detailed   guidelines   for compassionate   appointments   were   notified   with   a   clear   direction that   such   compassionate   appointments   shall   be   restricted   only   to Group ‘C’ and ‘D’ posts for the first time, by a letter dated 19 th   July 2006.   44. At   the   same   time,   this   fact   has   not   been   disclosed   in   the affidavit that apart from the post of Assistant Engineer to which the controversy   is   brought   before   this   Court,   how   many   compassionate appointments in Group ‘B’ posts are made by the State Government in various departments after the judgment of this Court in   Nagpal’s 36 case   (supra)   decided   on   4 th   May,   1994.     This   fact   remains conspicuously   silent   for   various   reasons   which   could   be   discerned by this Court from the material available on record. 45. After   going   through   the   explanation   which   has   been   tendered by the State Government, this Court, records its anguish to say that this   attitude   of   the   Government   of   Tamil   Nadu   in   avoiding   the judgment of this Court in  Nagpal’s case  (supra) dated 4 th  May 1994, which   was   not   only   the   law   but   binding   on   the   State   Government under Article 141 of the Constitution, if still overlooked and flouted in   this   manner,   such   an   act   of   the   State   Government   is unpardonable and cannot be countenanced by this Court.   46. After   taking   note   of   the   rival   submissions   and   the   view   which we   have   expressed,   although   we   deprecate   the   practice   of   State Government   in   making   such   compassionate   appointments   under Group   ‘B’   post   after   the   judgment   of   this   Court   in   Nagpal’s   case (supra), still this Court refrain to disturb the seniority list which has been assigned to the respective compassionate appointees, vis­à­vis, direct recruits Assistant Engineers to whom  consequential seniority has   been   assigned   undisputedly   under   Rule   35(aa)   of   Rules,   1955 37 which   may   not   call   for   our   interference,   at   this   belated   stage,   after each   of   them   is   in   service   for   more   than   two   decades   and   indeed right is being conferred to each of them and an individual although a beneficiary  but was not at fault at  any  given point  of time either  at the time of entry into service or thereafter. 47. Consequently,   these   appeals   fail   and   accordingly   dismissed with above observations. No costs. 48. Pending application(s), if any, shall also stand disposed of. …………….………………….J.       (AJAY RASTOGI) …………….…………………J.        (ABHAY S. OKA) NEW DELHI MARCH 10, 2022. 38