/2022 INSC 0280/ REPORTABLE IN THE SUPREME COURT OF INDIA         CIVIL APPELLATE JURISDICTION        CIVIL APPEAL NO(S).           OF 2022 (Arising out of SLP(C) No.10473 of 2018) HARISH CHANDRA SHRIVASTAVA          ….APPELLANT(S) VERSUS THE STATE OF BIHAR AND OTHERS           ….RESPONDENT(S) WITH CIVIL APPEAL NO(S).           OF 2022 (Arising out of SLP(C) No.11057 of 2018) J U D G M E N T Rastogi, J. 1.  Leave granted. 2. Since   common   question   has   been   raised   in   both   the   appeals, however, decided by the separate impugned judgments by the High 1 Court   of   Judicature   at   Patna   on   18 th   September,   2017   and   30 th October,   2017   respectively,   with   the   consent   of   parties,   both   the appeals are disposed of by the present judgment. 3. In   the   present   batch   of   appeals,   all   the   five   appellants   have approached   this   Court   with   the   self­same   grievance   that   they   were holders   of   degree   in   Ayurveda   and   were   appointed   as   Lecturers   in between the period from 14 th   March, 1978 to 10 th   May, 1979 in the respective   private   Ayurvedic   Colleges   and   by   passage   of   time,   they were   promoted   as   Reader/Professor.   Admittedly,   their   appointment as a Lecturer was much prior to 25 th  March, 1984. 4. The   State   of   Bihar   in   exercise   of   its   legislative   power   enacted the   Act   called   “The   Bihar   Private   Medical   (Indian   System   of Medicine) College (Taking over) Act, 1985” (hereinafter referred to as the “Act 1985”) for taking  over of Private Medical (Indian System of Medicine)   Colleges   of   the   State   of   Bihar,   which   received   assent   on 07 th   August,   1985   and   published   in   Bihar   Gazette,   Extraordinary No.687, dated 04 th  December, 1985. 5. The State Government in exercise of its power under Section 3 of   the   Act   1985   took   over   the   management   of   Sri   Dhanwantri 2 Ayurved   College,   Buxar   Post   Ahirauli,   District   Bhojpur   and   the hospitals attached to it w.e.f. 01 st   June, 1986 on certain terms and conditions in terms of the notification dated 09 th  December, 1986.   6. The   State   Government   thereafter   constituted   a   Screening Committee   vide   its   notification   dated   09 th   October,   1990   to   submit its   report   to   the   State   Government.   The   Screening   Committee constituted,   after   scrutiny   of   records   of   the   individual   teachers submitted   its   report,   which   was   published   in   the   Bihar   Gazette   on 15 th   January,   1992   and   in   terms   of   the   recommendation   made   by the   Screening   Committee,   the  State  Government   took   a   decision   to absorb   the   services   of   103   teaching   and   non­teaching   employees, including   the   present   appellants   vide   order   dated   24 th   November, 1992.  7. It   reveals   from   the   record   that   the   teaching/non­teaching employees who were dissatisfied with the recommendation made by the   Screening   Committee   report   dated   15 th   January,   1992 challenged   the   recommendation   by   filing   of   various   writ   petitions before   the   High   Court   under   Article   226   of   the   Constitution   and while   deciding   the   batch   of   writ   petitions,   the   High   Court   directed 3 that   a   fresh   Screening   Committee   be   constituted   by   the   State Government   consisting   of   Secretary   cum   Health   Commissioner, Department   of   Health   and   one   more   IAS   officer   holding   a responsible   post   under   different   department   of   State   Government and   also   any   member   of   Central   Council   of   Indigenous   Medicine (CCIM) and this Committee was directed to examine the cases of the employees of the college as on the cut­off date, i.e. 01 st   June, 1986 and to submit a report to the State Government.  8. Although   at   one   stage,   the   grievance   was   raised   by   the   other set   of   employees   who   were   aggrieved   by   the   directions   of   the   High Court   in   constituting   a   fresh   Screening   Committee   but   finally   the second   Screening   Committee   constituted   by   the   Government pursuant   to   the   judgment   of   the   High   Court   dated   12 th   May,   1995 submitted   its   report   dated   18 th   June,   1999   and   in   terms   of   the recommendation   of   the   second   Screening   Committee   report   dated 18 th   June,   1999,   the   State   Government   accepted   the recommendations   and   absorbed   23   teaching   employees   out   of   84 and   no   non­teaching   employee   out   of   167   was   considered   fit   for absorption. 4 9. The State Government, in consequence thereof, issued order of termination   in   terms   of   the   recommendations   made   by   the   second Screening Committee by order dated 29 th  August, 2003 containing a list of 229 persons including  the present appellants whose services were not found fit for absorption and accordingly their services were terminated.  10. The recommendation of the second Screening Committee dated 18 th   June,   1999,   followed   with   the   order   of   termination   passed   by the   State  Government  dated  29 th   August, 2003  became the  subject matter   of   challenge   by   filing   writ   petitions   before   the   High   Court under   Article   226   of   the   Constitution   and   after   the   Division   Bench decided the batch of LPAs by judgment dated 01 st   November, 2006, a fresh Review Screening Committee was constituted to examine the qualifications of the teaching/non­teaching employees.  11. The   Review   Screening   Committee   in   its   report   recommended for   absorption   of   24   teaching   employees   and   42   non­teaching employees   and   rest   of   99   found   to   be   unfit   for   absorption   and   the appellants   unfortunately   fall   in   the   category   of   teachers   who   were found   unfit   for   absorption   amongst   99   persons   and   that   again 5 became   the   subject   matter   of   grievance   before   the   High   Court   by filing   of   writ   petitions   under   Article   226   of   the   Constitution   and   in the third round of litigation, they were finally non­suited under the impugned   judgment   of   the   Division   Bench   on   the   premise   that   in terms   of   the   qualifications   prescribed   by   Central   Council   of   Indian Indigenous   Act,   1970   (hereinafter   being   referred   to   as   the   “CCIM Act,   1970”)   for   teaching   staff   in   Ayurvedic   degree   Colleges   apart from   academic   qualification,   one   is   supposed   to   hold   post qualification teaching experience in any institution of three years for the   post   of   Lecturer   and   that   being   also   the   requirement   under Chapter   XVI­B   of   the   Statutes   of   Bihar   University   regarding minimum   qualification   of   teacher   and   officer   in   the   faculty   of Ayurveda for the post of Lecturer, one is supposed to have a degree of   Ayurveda   from   University   established   by   law   with   at   least   three years   of   post   qualification   teaching   experience   from   a   recognised Ayurvedic   College   and   since   none   of   the   appellants   were   holding three   years   of   post   qualification   teaching   experience   on   the   date they   were   initially   appointed   as   a   teacher/lecturer   in   private Ayurvedic   College   in   the   year   1978­1979,   were   ineligible   for 6 absorption   in   terms   of   notification   dated   09 th   December,   1986   and that   became   the   subject   matter   of   challenge   at   the   instance   of   the appellants by filing of appeals in this Court.  12. We   have   heard   the   learned   counsel   for   the   parties   at   length and perused the material on record with their assistance.  13. Before   we   proceed   to   examine   the   grievance   made   by   the appellants,   it   will   be   apposite   to   take   note   of   the   scheme   of   the Statute   of   the   Bihar   University   and   provisions   relevant   for   the purpose. 14. Chapter   XVI­B   of   the   Statutes   of   the   Bihar   University   which prescribes the essential qualifications for appointment of teachers in faculty  of   Ayurveda  and  for  the   post   of  Lecturer   in  particular,  with which we are concerned, is reproduced hereunder:­ “1.   The   following   shall   be   grades,   pay   scales   and   minimum qualifications of teachers and officers in the faculty of Ayurveda:­   …….. (d) Lecturer  Pay Scale­ 610­20­670­30­940­EB­35­1155.  Qualifications:­   Degree   in   Ayurveda   from   a   University   or   a Board/  Council  Established   by   a   State   or   Central  Government and   recognized   by   the   University   with   at   least   3   years   of teaching   experience   in   a   recognized   Ayurvedic   College,   or   with 7 at least 3 years experience as a Medical Officer in Government/ University Dispensary.   Provided   further   that   a   holder   of   M.B.B.S.   degree   University from   any   recognized   shall   also   be   eligible   for   appointment   in Anatomy   Physiology   and   Bio­Chemistry,   Pathology, Jurisprudence, Health and Hygiene and holder of M.Sc. degree will be eligible for Basic Science in the subject concerned.” 15. It may be relevant to note that CCIM Act, 1970 also laid down the   self­same   teaching   qualification   for   teaching   staff   in   Ayurvedic degree colleges. The relevant clause of the CCIM Act, 1970 reads as follows:­ "13. Qualifications prescribed for Teaching Staff Essential:  (a) Degree (diploma in Ayurved from a University established by law or a statutory Board/ Faculty/ Examining Body of Indian Medicine or equivalent  OR Ayurvedacharya of All India Ayurved Vidyapeeth.  OR Other   eminent   Ayurvedic   Scholars   of   established   repute though   not   having   any   degree/   diploma,   but   fit   for   teaching Ayurvedic subjects.  (b) Teaching   experience   in  any   institution   for   ten  years,  five years   and   three   years   for   the   post   of   Professor,   Reader   and Lecturer respectively.  (c) Knowledge of Sanskrit.  Desirable:  (a) Post/graduate   qualification   in   Ayurved   from   a   recognized institution/ university established by law.  (b) Original published papers/ books as the subject." 8 16. Section   3   of   the   Act,   1985   postulates   that   the   State Government, by a notification and from the date mentioned therein, is competent to take over the college and management of the private Ayurvedic College.   However, in terms of Section 6 of the Act 1985, the   State   Government   is   vested   with   the   power   to   lay   down   the terms   and   conditions   of   the   teaching   staff   and   other   employees   of the college.  Section 3 and Section 6 of the Act 1985 relevant for the purpose are reproduced hereunder:­ “3.   Taking   over   of   Private   Medical   (Indian   System   of   Medicine) Colleges.­ (1) The State Government may, by a notified order and from the date mentioned therein, take over a College and the management and control   thereof   shall   thereupon   be   exercised   by   the   State Government in such manner as specified in the said order. (2) All   the   assets   and   properties   of   the   college   and   the   college   body whether   movable   or   immovable   including   land,   building,   library, laboratory   and   dispensary   workshop,   store,   instruments, machinery,   vehicles,   cash   balance,   reserve   fund,   investments, taxes,   furniture   and   others   shall,   on   the   date   of   take   over   stand transferred   to   and   vested   in,   and   be   deemed   to   have   come   into possession of the State Government. (3) All   the   liabilities   and   obligations   of   the   College   under   any agreement   or   contract   entered   into   bona   fide   before   the   date   of taking over shall devolve and shall be deemed to have devolved on the State Government. 6.   Determination   of   terms   of   the   teaching   staff   and   other employees of the College.   – (1) From the date of the notified order, all 9 the staff employed in the College shall cease to be the employees of the College body : Provided   that   they   shall   continue   to   serve   the   College   on   ad   hoc   basis till a decision under sub­sections (3) and (4) of this Section is taken by the state Government. (2) The State Government will set up one or more committees of experts and   knowledgeable   persons   which   will   examine   the   bio­data   of   each member   of   the   teaching   staff   and   ascertain   whether   appointment, promotion or confirmation was made in accordance with the Act, Statue or   Regulations   of   the   University   concerned   and   in   keeping   with   the guidelines   laid   down   by   the   Indian   Medical   Council   of   India   and   take into   consideration   all   other   relevant   materials   including   length   of   his service in the College; and submit its report to the State Government. (3)   The   State   Government   on   receipt   of   the   report   of   the   Committee   or committees, as the case may be, will decide in respect of each member of   teaching   staff   on   the   merits   of   each   case   whether   to   absorb   him   in government   service   or   to   terminate   his   service   or   to   allow   him   to continue   on   an   ad   hoc   basis   for   a   fixed   term   on   contract   and   shall, where   necessary,   redetermine   the   rank,   pay   allowances   and   other conditions of service. (4)   The   State   Government   shall   similarly   determine   the   terms   of appointment  and  other   conditions of  service of other  categories  of staff of the college on the basis of facts ascertained either by a committee or by an officer entrusted with the task and the provisions of sub­sections (2) and (3) of this Section shall apply  mutatis mutandis  to such cases.” 17. The   Government   later   issued   a   Notification   dated   09 th December, 1986 of taking over of private medical colleges issued in exercise of power under Section 3 of the Act 1985, the extract of which relevant for the purpose is reproduced hereunder:­ “BIHAR GAZETTE, 24 DECEMBER 1986 Medical Education and Family Welfare Department NOTIFICATION 09/12/1986 10 No.  Indem  (H)M­2­186/84­940(DM)­M.  E. ­ under   Section 3  of Bihar Private   (India   System   of   Medicine)   College   (taking   over)   Act   1985 (Bihar   Act,   10,   1985)   and   the   powers   provided   therein   the   Bihar Government  takes over Sri Dhanwantri Ayurved College, Buxar, Post Ahirauli District  Bhojpur  and  the  Hospitals attached to  it  with effect from 01/06/1986 with the following terms and conditions:­ (a)   As   a   result   of   Nationalization   (Sarkarikaran),   all   the   movable and Immovable properties of the institution will vest in the State Government from the date of Nationalization. The verification of the   certified   list   of   the   entire   assets   and   liabilities   of   the   said college   would   be   done   by   the   Department   and   from   the   date   of the nationalization (take over). No responsibility of any liabilities would   be   on   the   Government   except   the   salary   of   the   teaching and non teaching employees of the said college. (b) That no dues of any kind is owed by the said college as per the no dues certificate produced by the governing body of the college to   the   Department   nor   there   is   any   dues   on   its   land   and   the entire land of the college is in its peaceful possession.  (c)   That   the   verification   of   the   list   of   Teaching   and   Non   Teaching employees   working   in   the   said   college   on   the   cut   off   date   of 01/03/1983   would   be   done   by   a   Screening   Committee   duly constituted   by   the   Department   and   it   would   be   seen   that whether   on   the   said   date   the   employees   and   teachers   were having minimum qualification and teaching  skill or not for  the post which they held on the said date.  (d)   As   per   the   Norms   of   Indian   Medical   Council   the sanction/creation   of   approved   posts   of   Gazetted   and   non gazetted   would   be   done   as   per   the   approved   pay   by   the   State Government   along   with   all   the   allowances   and   till   then   the employees   working   in   the   said   institution   would   get   their present pay.  By the order of the Governor  Banshidhar Singh, Deputy Secretary” 18. It may be relevant to note that the cut­off date which has been referred   to   as   01 st   March,   1983   in   the   aforementioned   notification 11 dated 09 th  December, 1986 got replaced to 01 st  June, 1986 in terms of  the   judgment  of  the  High  Court  dated  12 th   July,  1988  passed  in C.W.J.C. No.992/1987. 19. It  is   not   disputed   that   each   of  the   appellants  was   holding   the essential academic qualifications prescribed for teaching staff as on the   date   of   their   initial   appointment   in   the   year   1978­1979   in   the private Ayurvedic College and were serving the institution when the Act, 1985 came into force on 07 th  August, 1985.  20. The State Government in exercise of its power under Section 3 of the Act 1985 vide its notification dated 09 th  December, 1986 w.e.f. 01 st  June, 1986 took over the college and management of the private Ayurvedic College on certain terms and conditions and Clause (c) of the notification of 09 th  December, 1986 of which reference has been made   above   clearly   manifest   that   the   verification   of   the   list   of teaching and non­teaching employees working in the said college on the   cut­off   date   i.e.   01 st   June,   1986   would   be   considered   by   the Screening Committee duly constituted by the department and it will be seen by the Committee whether on the said date, the employees and   teachers   were   having   minimum   qualifications   and   teaching 12 skills for the post that they held on the cut­off date and not on the date of appointment.   21. Clause (c) of the notification dated 09 th  December, 1986 leaves no   manner   of   doubt   that   the   Screening   Committee   constituted   by the   State   Government   has   to   look   into   the   eligibility   and   other minimum  qualifications  and teaching  skills as on  the said date i.e. 01 st   June,   1986.   At   this   stage,   we   would   like   to   take   note   of   the submission  made  by   learned  counsel  for  the  respondent  State  that the notification dated 09 th  December, 1986 has to be read alongwith Section 6(2) of the Act which casts an obligation on the Committee of   experts   to   examine   the   bio­data   of   each   of   the   members   of   the teaching staff and to ascertain whether appointment, promotion and confirmation   was   made   in   accordance   with   the   Act,   Statute   or Regulations   of   the   University   concerned   keeping   in   view   the guidelines   of   statutory   authority   and   the   recommendation   made under sub­Section (2) of Section 6 was to be considered by the State Government   for   taking   a   final   decision   under   sub­Section   (3)   of Section 6 of the Act 1985.  13 22. We   find   a   complete   fallacy   in   the   submission   made   by   the State   Counsel   for   the   reason   that   Section   6(2)   authored   the Committee constituted by the State Government to examine the bio­ data   of   each   of   the   member   of   the   teaching   staff   in   reference   to appointment, promotion and confirmation made in accordance with the   relevant   Statute   and  the   State   Government   in  terms   of   Section 6(3) of the Act will take a call in respect of each member of teaching staff   on   merits   of   each   case   whether   to   absorb   him   in   the Government   service   or   terminate   his   service   or   allow   him   to continue  on   ad  hoc   basis on  a  fixed term, as  the case may  be, but once   a   State   Government   in   its   wisdom   has   come   out   with   the statutory notification issued in exercise of power under Section 3 of the   Act   dated   09 th   December,   1986   while   taking   assets   of   private Ayurvedic   College   and   the   hospitals   attached   thereto,   at   the   same time, under Clause (c), a specific mandate has been authored to the Screening   Committee   to   consider   the   minimum   qualifications   and teaching   skills  of  the  teachers  as  on  the  cut­off  date i.e.  01 st   June, 1986   and   on   the   conjoint   reading   of   Section   6(2)   of   the   Act   1985 14 read   with   notification   dated   09 th   December,   1986,   the   State Government made its intention clear  that as the decision has been taken   to   absorb   the   employee/teacher   of   the   private   Ayurvedic college   as   on   01 st   June,   1986,   his   bio­data   is   to   be   examined   for various   purposes,   but   while   considering   him   for   absorption,   the Screening   Committee   constituted   has   to   consider   the   eligibility   of the   employees/teachers   regarding   minimum   qualifications   and teaching   skills   as   on   the   cut­off   date   i.e.   01 st   June,   1986   and   the recommendation   made   by   the   Screening   Committee   will   be considered   by   the   State   Government   for   absorption   or   for continuance   in   service   or   for   termination,   as   the   case   may   be,   on case to case basis in terms of sub­Section (3) of Section 6 of the Act 1985. 23. The   additional   reason   appears   to   be   since   the   service   of   the teacher   will   be   reckoned   from   the   date   of   absorption   in   the Government,   the   past   service   rendered   in   the   private   Ayurvedic college in terms of the affidavit filed by the State Government stands obliterated   for   all   practical   purposes.     This   further   supports   the 15 eligibility of the teacher to be looked into as on the cut­off date, i.e. 01 st  June, 1986. 24. Thus, the very premise on which the High Court has proceeded to examine the eligibility of the teachers as on the date they initially entered   into   service   in   the   year   1978­1979   and   arriving   to   the conclusion   that   the   teachers   who   were   not   holding   the   post­ qualification   teaching   experience   of   three   years   from   recognized Ayurvedic   college   as   referred   to   under   the   Statute   would   not   be eligible   for   absorption   in   terms   of   the   notification   dated   09 th December, 1986, in our considered view, is a clear misconception of law and deserves rejection.  25. We proceed to further  examine as to whether the requirement of   eligibility   of   the   teaching   staff   of   holding   post   qualification teaching  experience of three years as a teacher/lecturer  referred to under   the   Statute   is   possible   for   the   incumbent   to   meet   out   on which   the   State   counsel   has   put   much   emphasis.   Our   question   to him was how far it is practically possible that when you don’t permit a person to be recruited into service as a teacher on the basis of his academic qualification,  how  he  will  gain  post­qualification   teaching 16 experience of three years as the condition of eligibility and how both these twin conditions would meet together. 26. Leaned   counsel   for   the   respondents   even   after   seeking instructions   from   the   department   has   come   with   the   explanation that   this   being   the   statutory   requirement,   one   is   supposed   to comply with at the time of initial appointment but he was unable to justify as to how the person on the basis of academic qualification, if not   being   permitted   to   teach,   may   acquire   post   qualification teaching   experience   as   referred   to   under   the   Statute   of   the   Bihar University   Act   or   by   CCIM   Act,   1970   for   entry   into   service   and,   in our   considered   view,   the   academic   qualification   and   post qualification   teaching   experience   of   three   years   at   the   entry   level post   i.e.   Lecturer   in   the   instant   case,   are   two   different   ends   which are not possible to meet.  27. We are not going into this controversy any more and leave it at this   stage   for   the   reason   that   the   requirement   in   terms   of   the notification dated 09 th  December, 1986 was never the subject matter of challenge and clause (c), in particular, clearly manifests that the verification   of   the   list  of  eligible  teaching   employees   working   in   the 17 college   would   be   considered   by   the   Screening   Committee   duly constituted by the department as on the cut­off date i.e. 01 st   June, 1986   and   it   is   the   said   date   on   which   the   minimum   qualification and   teaching   skills   of   the   individual   has   to   be   looked   into   by   the Committee while adjudging his overall suitability for absorption.  28. Indisputedly, in the instant case, each of the appellants before this Court was holding the academic qualification while entered into service in  the  year  1978­1979 in  the  private  Ayurvedic  College and holding teaching experience of more than three years as on the cut­ off date 01 st  June, 1986 in terms of notification dated 09 th  December 1986,   when   the   Screening   Committee   was   called   upon   to   adjudge the overall suitability  of the appellants for  absorption and once the appellants were indeed eligible as on the cut­off date i.e. 01 st   June, 1986,   the   justification   tendered   by   the   Committee,   in   the   first instance, that the appellants were not holding the post qualification teaching   experience   of   three   years   on   the   date   when   they   were initially appointed in the private Ayurvedic College in the year 1978­ 1979,   is   not   in   conformity   with   the   mandate   of   the   Act   1985   read with notification dated 09 th  December, 1986. 18  29. In   our   considered   view,   the   High   Court   under   the   impugned judgment   has   completely   overlooked   the   scheme   of   the   Act   1985 read with notification dated 09 th  December, 1986 pursuant to which the   exercise   was   to   be   undertaken   by   the   State   Government   for absorbing   teaching/non­teaching   employees   of   private   Ayurvedic College   and   this   was   the   apparent   error   committed   by   the   High Court which, in our view, is not sustainable in law and deserves to be set aside. 30. Before   parting   with   the   order,   it   has   been   informed   to   this Court   that   in   terms  of  the  Government   notification   no.   6745  dated 30 th   July   2015,   the   age   of   superannuation   of   teachers   has   been extended   upto   67   years   and   out   of   5   teachers,   4   of   them   had attained   the   age   of   superannuation   and   one   Dr.   Mod   Nath   Mishra has   time   to   serve   the   institution   and   may   retire   in   the   month   of March, 2023. 31. Once we arrive at the conclusion  that the  finding  of  unfitness recorded by the Review Screening Committee was not sustainable in law which was the foundation for the Government to terminate the 19 services of the appellants in consequence thereof, each one of them deserves to be reinstated in service with all consequential benefits. 32. So far as Dr. Mod Nath Mishra is concerned, since he has not attained   the   age   of   superannuation,   we   direct   the   respondents   to pass necessary order regarding his reinstatement within a period of one   month   and   he   shall   be   entitled   for   all   notional   benefits including   pay,   seniority   and   other   consequential   benefits   to   which he is entitled for under the rules but shall not be entitled for salary during the period he has not served the institution.  33. The   other   four   appellants   who   have   attained   the   age   of superannuation   shall   be   treated   to   be   in   continuous   service   and their service shall be treated as a qualifying service for all practical purposes,   including   for   pension   and   other   retiral   benefits,   which each   of   the   appellants   is   legitimately   entitled   for   under   the   rules. However,  we make  it  clear  that   the  appellants  shall  not  be  entitled for   salary   for   the   intervening   period   during   which   they   have   not served the institution.  34. These   appeals   succeed   and   are   accordingly   allowed   and   the impugned judgments of the High Court dated 18 th   September, 2017 20 and   30 th   October,   2017   respectively   are   hereby   quashed   and   set aside in the observations made above. 35. We   direct   the   respondents   to   pass   necessary   order   regarding release   of   their   pension   and   other   retiral   dues   to   which   the individual   appellant/teacher   is   entitled   for   within   one   month   and arrears   of   retiral   dues   shall   be   paid   to   each   of   them   within   three months after due computation, failing which it shall carry interest @ 12% per annum until actual payment. No costs. 36. Pending application(s), if any, stand disposed of. …………………………….J. (AJAY RASTOGI) …………………………….J. (ABHAY S. OKA) NEW DELHI APRIL 13, 2022. 21