/2022 INSC 0901/ REPORTABLE IN THE SUPREME COURT OF INDIA CIVIL APPELLATE JURISDICTION CIVIL APPEAL NO.         OF 2022   (Arising out of Special Leave to Appeal (C) No. 27603/2019) SMT. IMLIKOKLA LONGCHAR & ORS.          …. APPELLANT(S)  VERSUS THE STATE OF NAGALAND & ORS.    …. RESPONDENT(S) J U D G M E N T     ANIRUDDHA BOSE, J.  Leave granted. 2. The   origin   of   the   controversy   giving   rise   to   the   present   appeal   goes back to the year 2007 and there have been several rounds of litigations over   the   issue   which   we   shall   briefly   narrate   in   the   subsequent paragraphs   of   this   judgment.   The   contesting   parties   in   this   appeal   are the   appellants   and   the   respondent   no.4   (Keruupfeu   –   “K”).   The educational   authorities   of   the   State   of   Nagaland,   who   are   also respondents in this appeal are supporting the appellants. The dispute is on the question of seniority the appellants and K in the cadre of senior lecturer under the State Council of Educational Research and Training 1 Service   (SCERT),   Department   of   Education,   Government   of   Nagaland. The appellants are collectively seeking seniority over K. 3. We   are   giving   below   a   table   showing   the   career   graph   of   K   and   the four appellants (henceforth referred to as A1, A2, A3 and A4 respectively in descending order from the table) in their respective cadres:­ Name Parties Date of Appointment Date of Regularisation as Lecturers/Senior  Lecturer Date of Temporary Promotion as Senior Lecturer Date of  Regularisation    as  as Senior  Lecturer   Smt. Imlikokla Longchar Appellant no.1 30.10.1992 Lecturer on contract 28.03.2001 with effect from 15.01.2001 regularised as lecturer 20.11.2003 with effect from 14.11.2003 08.11.2007 with effect from 14.11.2003 Smt Atula Aier Appellant no.2 30.10.1992 Lecturer on contract 28.03.2001 with effect from 15.01.2001 regularised as lecturer 20.11.2003 with effect from 14.11.2003 08.11.2007 with effect from 14.11.2003 Shri Limatoshi Appellant no.3 18.02.1993 Lecturer on contract 28.03.2001 with effect from 15.01.2001 regularised as a lecturer 20.11.2003 with effect from 20.01.2001 08.11.2007 with effect from 20.01.2001 Smt Alemla Jamir Appellant no.4 31.03.1993 Lecturer on contract 28.03.2001 with effect from 15.01.2001 regularised as lecturer 20.11.2003 with effect from 20.01.2001 08.11.2007 with effect from 20.01.2001 Smt Keruupfeu Respondent no.4 30.03.1993 Senior Lecturer on contract March 2005 with effect from 16.01.2004 regularised as Sr lecturer Was appointed in this post on contract _ 4. Draft   seniority   list   as   on   1 st   July   2006   was   circulated   by   the authorities   in   which   the   K   was   shown   below   the   appellants.   K’s 2 objection   to   this   seniority   list   was   mainly   on   the   point   that   the appellants could not be positioned above her as the dates of entry of the appellants into the cadre of senior lecturer was subsequent to her entry into   the   said   cadre.   The   appellants   initially   came   to   be   senior   lecturer on the basis of their officiating promotions on 20 th  November 2003 with effect from 14 th   November 2003 (for A1 and A2) and 20 th   January 2001 (for  A3   and  A4)   whereas  K’s   regularisation  in   the   post  in  question   was with effect from 16 th  January 2004. K’s regular promotion in that cadre was   before   the   actual   dates   of   regularisation   of   the   appellants   in   the subject post. The appellants’ regularisation in the said posts was made in the year 2007, with earlier effect as would be evident from the above­ referred   table.   K’s   representation   was   rejected   and   final   seniority   list was published on 17 th  November 2006 in terms of the draft list. As per a Cabinet   Memorandum   no.   EDS/SCERT­15/2004   (“Memorandum”) issued   in   the  month  of  March  2005,   regularisation  recommendation   of K   was   made   with   effect  from   16 th   January   2004   as   she   had   completed more   than   ten   years’   service   in   the   department.   This   appears   to   have had   been   subsequently   approved   and   notified.   We   also   find   from   this Memorandum   that   she   was   recommended   for   regularisation   on   the basis of a suitability test. The said Memorandum, inter­alia, carried the following stipulation:­ “4(2).   There   are   some   regular   lecturers   who   were   given officiating   promotions   to  the  posts  of   Sr.   Lecturers   subject 3 to  regularization   by  the  DPC.  This  group   of  officers  would be   senior   to   those   of   contract   appointees   and deputationists.” (quoted verbatim from the paperbook) 5. The Nagaland State Council on Educational Training Service Rules, 2003 (“2003 Rules”) was made under the provisions of Article 309 of the Constitution of India and these Rules became operative from 30 th   April 2007. Rule 3 thereof reads:­ “3. CONSTITUTION OF SERVICE The service shall consist of the following persons namely: (i)     Persons   who,   at   the   commencement   of   these   rules are holding substantively the posts specified in Schedule­I. (ii)     Persons   recruited   to   this   service   before   the commencement of these rules. (iii)   Persons   recruited   to   this   service   in   accordance   with provisions of these rules.”  Schedule II to these Rules carry the requirements pertaining to various posts within the said service. Eligibility conditions for the post of senior lecturer appear in Serial 4 thereof. It is recorded in the said Schedule:­ SCHEDULE­II (See Rule­3) The Nagaland State Council of Educational Research & Training Sl.  No. Designation of posts Percentage of post(s) to be filled up Required Educational Qualification Remarks Departmenta l promotion Direct recruit through NPSC 1 2 3 4 5 6 1 Director 100% X M.A./M.Sc./ M.Com with B.Ed or equivalent professional course not The post of Director will be filled up by promotion from amongst the  confirmed Additional Directors who had rendered not less than 2(two)  years in the cadre. The selection  shall on merit cum seniority 4 less than 9 months. 2 Joint Director 100% X M.A./M.Sc./ M.Com with B.Ed or equivalent professional course not less than 9 months. The post of Joint Director will be  filled up by promotion from  amongst the confirmed Deputy  Directors/Senior Academic  Officers/Principals DIETs who has  completed 5 years in the cadre on  the basis of merit cum seniority. 3 Deputy Director/Sr . Academic Officer/ Principal DIETs 100% X M.A./M.Sc./ M.Com with B.Ed or equivalent The post shall be filled up from  amongst the confirmed Readers  Vocational Guidance and  Counseling Officer/Project  Coordinator/Senior Lecturers  DIETs who have at least completed  5 years of continuous service in the cadre.  4 Readers/ Sr. Lecturer/ Research Officer/ Vocational Guidance and Counsellin g Officer Consultant 75% 25% M.A./M.Sc./ M.Com with B.Ed on the basis of merit cum  seniority.  (a) 75% of the post of  Reader/Senior  Lecturer/Research Officer/  Vocational Guidance and  Conselling Officer fallen vacant  in a calendar year shall be filled  on promotion from amongst the  serving candidates who have  rendered continuous service of  5(five) years in the grade of  Research Associate/ Assistant  Planning Officer/ Assistant  Project Officer/ Lecturers in  DIETs. (b) 25% of the vacant post falling in a calendar year shall be filled  up by direct recruit through  NPSC. 5 Research Associate/ Assistant Project Officer/ Assistant Planning Officer/ Lecturer DIET 75% 25% M.A./M.Sc./ M.Com with B.Ed (a) 75% of vacant post fallen vacant in a calendar year shall be filled by  promotion from the serving  confirmed TRAs/Trainer in Fine  Arts who has already completed  atleast 7(seven) years in the grade  on the basis of merit cum seniority. (b) 25% of the vacant post shall be  filled up by open competition  through NPSC.  6 Training­ cum­ Research Assistant/ Trainer in Fine Arts/Work Experience Teacher X 100% M.A./M.Sc./ M.Com with B.Ed 100% of the post fallen in a  calendar year will be filled by open  competition through NPSC. 5 6. The said Rules however were not operational when regularisation of K   took   place   in   the   post   of   senior   lecturer.   On   the   other   hand,   the appellants’   regularisation  as   senior   lecturer  came  after  the   2003   Rules had   come   into   existence   on   30 th   April   2007.   Learned   counsel   for   the appellants   had   argued   that   when   K   joined   as   senior   lecturer,   she   did not have B.Ed degree. It is not in dispute that before her regularisation, she   had  obtained  the   B.Ed.   degree.  That  factor,  in   any   event,   is  not  of much   relevance   so   far   as   the   present   proceeding   is   concerned   as nothing   has   been   shown   to   us   to   demonstrate   that   she   had   any eligibility   deficiency   on   account   of   not   having   B.Ed.   degree   at   the   time she was inducted in the post of senior lecturer on contractual basis. In any event, her eligibility to be a senior lecturer is not directly in issue in this appeal.  7. Consistent stand of the Departmental Promotion Committee (“DPC”) from   the   year   2007   has   been   that   the   seniority   position   of   the appellants   ought   to   be   computed   taking   into   account   the   period   they were   officiating   in   the   posts   of   senior   lecturer,   which   were   prior   to   the date   of   regularisation   of   K   in   the   same   post.   In   support   of   this argument, clause 4.2 of the Memorandum referred to in the earlier part of this judgment has been relied on by the appellants as also the State. This  was  also the  view of  the DPC  and  was  confirmed  in their  meeting held on 2 nd  November 2015. There are authorities which calls for limited 6 interference   by   judicial   review   with   regard   to   recommendations   of   the DPC. This has been held so by this Court in the cases of   Union Public Service Commission vs. L.P. Tiwari and Others   [(2006) 12 SCC 317] and   Union   of   India   &   Another   vs.   S.K.   Goel   and   Others   [(2007)   14 SCC   641].     But   the   principle   of   non­interference   is   not   absolute.     In exceptional   cases,   judicial   intervention   becomes   inevitable,   as   held   in the   case   of   Badrinath   vs.   Government   of   Tamil   Nadu   and   Others [(2000) 8 SCC 395]. 8. The   point  of   taking   off,   so   far   as   the   proceedings   giving   rise   to   this appeal is concerned, is two Writ Petitions filed by K in the Gauhati High Court. These were registered as W.P (C) No. 169 (K) of 2016 and W.P (C) No.   231(K)   of   2015.   We   are   avoiding   reference   to   rounds   of   litigations earlier  as  those  cases   do  not have  direct bearing  on  the  dispute  which we   are   to   adjudicate   on   in   this   appeal.   In   these   Writ   Petitions,   K   had challenged the DPC proceedings and she also prayed for reconvening of DPC   for   the   purpose   of   reconsidering   the   recommendation   for regularisation of the four appellants in terms of the 2003 Rules. K had also assailed the promotion of the four appellants in the posts of senior lecturer. Her main contention was that their ad­hoc period in the feeder cadre could not be counted for the purpose of eligibility for promotions.  9. This   was   the   third   round   of   litigations   touching   upon   the   same controversy.   The first set was a writ petition filed by K, being W.P. (C) 7 No.173(K)   of   2007.   This   writ   petition   was   dismissed   on   technical ground.   It   appears   that   another   Writ   petition   [W.P.   (C)   No.284(K)   of 2007]   was   also   instituted   by   K   questioning   regularisation   of   the appellants   as   senior   lecturer.   The   second   writ   petition   was   also dismissed.   K   had   carried   both   the   orders   of   dismissal   to   the   Appellate Bench.   K,   however,   was   partially   successful   in   the   second   round   of litigation   initiated   by   writ   petition   registered   as   W.P   (C)   No.   126(K)   of 2014.   In   this   writ   petition,   she   had   asked   for   invalidation   of   the recommendation of the DPC in their meeting held on 3 rd  March 2014. In this meeting, the DPC had reaffirmed their recommendation made on 4 th October   2007  seeking   to   regularise  the   service  of  the   appellants   in  the posts  of  senior  lecturer  from  different dates  prior   to  the  date  on  which service of K was regularised in the same post. That was accepted by the State   Government.   The   High   Court   essentially   remanded   the   matter   to the   DPC   by   setting   aside   their   order   holding   that   the   DPC recommendation   did   not   reflect   consideration   of   the   2003   Rules. Following   the   direction   contained   in   the   aforesaid   judgment,   a   fresh DPC meeting was held on 2 nd  November 2015 to which we have already referred.   This   meeting   was   held   mainly   to   review   the   decisions   of   the DPC  taken  in  their  meetings  on  4 th   October   2007  and  3 rd   March  2014, which   were   set   aside   by   the   High   Court.   But   the   DPC   essentially retained   their   earlier   decision   concerning   seniority   list   giving   its   own explanation of there being compliance of the 2003 Rules.  8 10.   In the appeals arising out of W.P. (C) No. 173(K) of 2007 and W.P. (C)   No.   284   (K)   of   2007,   a   Division   Bench   of   the   High   Court   in   a common judgment delivered on 14 th  September 2012, inter­alia, held:­ “20. We   have   considered   the   reason   as   assigned   by   the learned Single Judge but unfortunately we cannot agree to such   proposition   of   law.   It   is   well   settled   that   the recommendation of the D.P.C. is not binding upon even on the appointing authority. It is merely recommendation and the   appointing   authority   has   ot   examine   the recommendation   whether   those   were   appropriate   or   not. The   recommendation   is   an   opinion   of   the   expert   for consideration   of   the   appointing   authority.   The   appointing authority thought it appropriate to reconvene the D.P.C. for arriving   at   a   decision.   It  appears  from   the   D.P.C.   minutes that   there   was   no   consideration   of   the   Nagaland   State Council   of   Educational   Research   and   Training   Services Rules as was given effect form 30.04.2007 and hence the D.P.C.   in   all   the   cases   made   recommendation   without relevant   consideration   of   the   said   rules,   and   their consequences for far regularization of the Sr. Lecturer was concerned   and   treaded   a   wrong   premise.   The   D.P.C.   did not   look   into   the   matter   whether   the   private   respondents have completed the required continuous qualifying service of 5 years in the feeder grade or not. Apart that, the law is well settled that the executive is well within its jurisdiction to   reconvene   to   D.P.C.   but   while   operating   any regularization   retrospectively   it   has   to   take   care   that   no prejudice is caused to the incumbent already in the cadre. Moreover,   being   in   the   grade   on   regular   appointment. Unless  the   qualifying   service   as   prescribed   is  complete   in the grade, there cannot by any lawful consideration.  21. Be   that   as   it   may   in   this   case,   the   question   that   has been   taken   for   consideration   by   this   Court   is   confined   to whether  the State­respondents  No.  1  and  2  have acted in accordance   with   the   provision   of   law   while   accepting   the recommendation   of   the   D.P.C.   The   answer   is   bound   to   in the   negative.   The   relevant   provision   as   to   the   qualifying service   as   appearing   in   the   Nagaland   State   Council   of Educational   Research   and   Training   Services   Rules,   2003, as  given effect from 30.04.2007, was not at all considered by   the   D.P.C.   while   making   recommendations   for regularization   in   the   post  of  Sr.   Lecture   and  as   such   both the   recommendations   of   the   D.P.C.   as   well   as   the notification,   consequent   thereupon,   dated   08.11.2007 (Annexure­C   to   the   Affidavit   in   opposition   filed   by   the respondent No. 1.) stand quashed. 9 22.  This   Court   would   not   interfere   with   that   part   of   the notification   whereby   the   private   respondents   have   been appointed   in   the   cadre   of   Lecturer.   This   order   has   to   be confined   for   the   cadre   for   the   Sr.   Lecturer   only.   As consequential   thereof,   the   respondents   No.   1   and   2   are directed   to   take   immediate   steps   for   reconvening   of   the D.P.C.   for   purpose   of   fresh   recommendation   for regularization of the private respondents in the post of Sr. Lecturer   on   strict   observance   of   the   rules:   as   provided   in the   schedule   appended   to   the   said   Rules,   2003   (effective from   30.04.2007)   and   thereafter   to   issue   the   appropriate order of promotion in the post of the Sr. Lecturer. 23. As corollary to this, the impugned seniority list is also struck   down.   The   seniority   position   can   only   be   settled after the reconvening of the D.P.C. for promotion to the post of   Sr.   Lecturer   in   terms   of   the   provisions   of   the   Nagaland State   Council   of   Educational   Research   and   Training Services Rules, 2003. 24.  It is made clear that the private respondents who are now occupying the post of Principal of DIETs on officiating basis   would   be   allowed   to   continue   in   their   positions   but that   shall   remain   subject   to   the   outcome   of   the recommendation   of   the   D.P.C.   and   the   consequential orders of promotion as would be made by the respondents No. 1 and 2.” (quoted verbatim from the  paperbook)   11. In   the   two   writ   petitions   registered   as   W.P.(C)   No.   231   (K)   of 2015   and   W.P.   (C)   169   (K)   of   2016,   K   had   sought   to   quash   the   fresh DPC  recommendations  coming  from  the  meeting  held  on  2 nd   November 2015.   The   earlier   seniority   position   of   K   was   retained   by   the   DPC   in their   recommendation  made   in  this   meeting.   The  Single  Judge  allowed the   writ   petitions   against   which   the   appellants   appealed   before   the Division Bench. The Division Bench dismissed the appeals, holding:­ “34.   It   is   reiterated,   at   the   cost   of   repetition,   that   the Division   Bench   had,   in   clear   terms,   directed   the   State respondent   nos.   1   and   2   to   take   immediate   steps   for reconvening   of   the   DPC   for   the   purpose   of   fresh recommendation for regularisation of the appellants in the 10 post of Senior Lecturer in strict observance of the rules, as provided   in   the   Schedule   appended   to   the   NSCERT, Service   Rules,   2003,   and   thereafter,   to   issue   appropriate order   of   promotion   in   the   post   of   Senior   Lecturer.   After noticing the provisions in the NSCERT Service Rules, 2003, the   Division   Bench   had   observed   that   continuous qualifying   service   of   5   (five)   years   in   the   feeder   grade   of Lecturer   is   an   essential   requirement   for   the   purpose   of promotion   to   the   post   of   Senior   Lecturer.   It   was   in   that context   the   Division   Bench   had   observed   that   the   DPC when  it  held its meeting  on  04.10.2007,   did not take into consideration the NSCERT Service Rules, 2003 which had come   into   effect   in   the   meantime   from   30.04.2007,   as consideration   of   the   said   Rules   was   relevant   so   far   as regularisation   of   the   appellants   in   the   cadre   of   Senior Lecturer.   The   Division   Bench   had   further   observed   that while   operating   any   regularization   retrospectively,   care has   to   be   taken   that   no   prejudice   is   caused   to   the incumbent   already   in   the   cadre.   Though   the   Division Bench   had   not   indicated   in   express   terms   about   the incumbent   stated   to   be   already   in   the   cadre   but   it   had impliedly referred to the respondent no.4 as the incumbent already   in   the   cadre   and   directed   the   State   respondents not   to   cause   any   prejudice   to   the   said   incumbent.   As already   noted   above,   the   Division   Bench   had   considered the   status   of   the   respondent   no.   4   in   the   post   of   Senior Lecturer and did not observe any irregularity in the matter of   regularisation   of   service   of   the   respondent   no.   4   in   the post  of  Senior  Lecturer  w.e.f.  16.01.2004.  In  view  of such settled   position,   it   is   no   longer   open   for   the   appellants   to attempt   any   other   interpretation.   The   said   position   had been   reiterated   by   the   learned   Single   Judge   in   the judgment and order dated 03.08.2015 when the DPC held on   03.03.2014   reiterated   its   earlier   decision   taken   in   the DPC meeting held on 04.10.2007, by setting aside the said Minutes   dated   03.03.2014.   The   said   position   was accepted   by   the   present   appellants   and   the   State respondents   as   they   had   never   assailed   the   same.   The contention raised by the present appellants and the State respondents   to   the   effect   that   the   NSCERT   Service   Rules, 2003   were   not   in   force   in   the   year   2007   when   the promotions  were  given   to  the  appellants,   was  negated  by the learned Single Judge in W.P.(C) No. 126(K)/2014. The learned   Single   Judge   in   its   judgment   and   order   dated 03.08.2015, had set aside the impugned recommendation of the DPC dated 03.03.2014 with the direction to hold the DPC   afresh   in   accordance   with   the   direction   given   by   the Division Bench on 14.09.2012. 35. The contention raised in support of the decisions taken in   the   meeting   of   the   DPC   held   on   02.11.2015   is   not 11 acceptable   in   view   of   the   authoritative   pronouncement   of the Division Bench in its order dated 14.09.2012. The DPC cannot overrule what had been pronounced by the Division Bench and reiterated by the Single Judge of this Court, as mentioned   above,   and   the   DPC   cannot   re­interpret   the position what has already been settled. Thus, the learned Single   Judge   after   due   consideration   of   the   matter   in   its entirety, is absolutely justified in W.P. (C) No. 231(K)/2015 in   setting   aside   the   proceedings   of   the   DPC   held   on 02.11.2015   by   holding   that   the   same   were   in   clear infraction   of   the   judgment   and   order   dated   l4.09.2012 passed in W.A. No. 20(K)/2011 and W.A. No. 21(K)/2011, as has been quoted above.” (quoted verbatim from the paperbook) 12. The   facts   which   emerge   from   the   sets   of   events   determining seniority positions of the appellants and K in the subject posts are that at the time of regularisation of K, the 2003 Rules was not in existence. So far as the appellants are concerned, their regularisation in the posts in   which   they   were   officiating   was   effected   on   8 th   November   2007.   By that time the 2003 Rules had become operational. Once the said Rules became   operational,   the   requirement   of   five   year   service   in   the   feeder grade   also   become   applicable   to   be   eligible   for   promotion   in   the   next higher   grade.   Our   attention   had   been   drawn   to   Clause   4.2   of   the Memorandum issued in the month of March 2005 through which K was regularised   in   the   post   of   senior   lecturer   to   contend   that   K   could   not object   to   the   appellants   being   made   senior.     We   shall   deal   with   this aspect  of  the  appellants’   case   in  the   next  paragraph  of  this   Judgment. The general principle of service jurisprudence is  that the time spent in the immediate superior grade on stop­gap or ad­hoc basis ought not to 12 be   computed   for   determining   the   length   of   service   of   an   incumbent   in that cadre. This is of course, subject to any contrary provision made in the   applicable   Rules   itself.   But   no   such   contrary   provision   has   been shown   to   us   at   the   time   of   hearing   of   this   appeal   on   behalf   of   the appellants  or   the  State.  Thus,   computation   of   the  appellants’   period  of service   in   the   feeder   grade   can   take   place   only   from   the   date   of   their regular   appointment   in   that   cadre.   This   view   has   been   taken   by   the Constitution Bench of this Court in the case of   Direct Recruit Class II Engineering Officers’ Association vs. State of Maharashtra & Others [(1990)   2   SCC   715],   Swapan   Kumar   Pal   and   Others   vs.   Samitabhar Chakraborty and Others   [(2001) 5 SCC 581],   State of Rajasthan and Others   vs.   Jagdish  Narain  Chaturvedi   [(2009)   12   SCC   49],   Amarjeet Singh and Others vs. Devi Ratan and Others  [(2010) 1 SCC 417], and Malook   Singh   and   Others   vs.   State   of   Punjab   and   Others   [(2021) SCC OnLine SC 876].  13. At   the   time   the   appellants   were   regularised   with   retrospective effect,   the  2003  Rules   had  come   into   existence.   Thus,  the   requirement of   the   Schedule   to   the   said   Rules   framed   under   Article   309   of   the Constitution  of  India  could  not be  overridden  by  a  clause  contained  in the   Memorandum   promoting   K.   On   the   other   hand,   the   2003   Rules ought to supersede any contrary provision that may be contained in an earlier   legal   instrument.   The   appellants   cannot   claim   any   vested   legal 13 right   on   the   basis   of   certain   conditions   contained   in   K’s   promotional recommendation.  14. The   appellants   had   entered   the   service   as   lecturer   on contractual   basis   in   the   year   1992­93   around   the   same   time   K   had joined   as   senior   lecturer,   also   on   contract   basis.   For   the   purpose   of determining   the   length   of   service   in   the   feeder   posts   as   contained   in Schedule   II   of   the   2003   Rules,   the   time   spent   on   contractual   basis cannot   be   factored   in.   If   that   yardstick   is   applied,   then   K’s   case   for seniority   in   the   grade   of   senior   lecturer   will   have   to   be   computed   from the   year   1993   only.   Even   if   we   proceed   on   the   basis   that   the retrospective  effect given  to regularisation  of the appellants in  the post of   lecturer   is   valid,   then   also,   15 th   January   2001   becomes   the   starting point for calculating five years of service length in the feeder cadre. They were given promotion on officiating basis as senior lecturers with effect from 14 th  November 2003 (for A1 and A2) and 20 th  January 2001 (for A3 and   A4).   Thus,   the   requisite   five   year   period   could   not   have   been completed by any of them if the retroactivity of their regularisation order in   the   post   of   senior   lecturer   is   to   be   accepted.   The   period   spent   in   a promotional post on officiating basis cannot be permitted to be factored in for calculating length of service in a particular post. Unless the Rules otherwise   provide,   officiation   in   a   particular   post   cannot   encadre   the incumbent in that post. We have already referred to different authorities 14 laying down this proposition of law earlier in this judgment. Birth in the cadre   takes   place   only   upon   regularisation   in   a   grade   and   there   is   no provision   in   the   2003   Rules   which   prescribes   encadering   a   person   in the   post   of   senior   lecturer   during   the   period   such   person   officiates   in the   said   post.   So   far   as   length   of   service   in   feeder   post   is   concerned, that   also   has   to   exclude   the   contractual   period   during   which   the appellants served as lecturers, once we apply this principle.  15. The   appellants   had  no   doubt  completed   three   years   of   service in   the   feeder   grade   on   operationalisation   of   2003   Rules   on   30 th   April 2007.  But so far, the said Rules seek to give them regularisation in the cadre   of   senior   lecturer   with   effect   from   2003   and   2001   respectively, their service in the feeder grade do not meet the required stipulation of five year period. Judgment of a Coordinate Bench in the case of   Girish Kumar   vs.   State   of   Maharashtra   and   Others   [(2019)   6   SCC   647], construed the term ‘continuous service’ in relation to the specific rules this Court was dealing with in that case. So far as the present appeal is concerned,   the  ratio   of   this  judgment  would   not  be  applicable   because the   appellants   here   did   not   fulfil   the   eligibility   requirement   for   being promoted to the post of senior lecturer. If retroactivity of order is given effect   to   for   calculating   the   officiating   period,   as   we   have   already observed, time spent as officiating senior lecturer could not be deemed to   be   the   dates   of   their   birth   in   the   cadre   of   senior   lecturer.   In   Girish 15 Kumar   (supra), it has also been held that such interpretation shall not be applicable while considering eligibility criteria. In the present appeal, one   of   the   eligibility   criterion   is   five   years   continuous   service   in   the feeder post. We cannot ignore this factor and proceed on the basis as if the   term   continuous   service   is   being   construed   only   for   determining inter­se   seniority   in   the   promotional   post.   We   are   testing   here   if   the appellants’   entry   in   the   promotional   cadre   was   as   per   the   eligibility criteria   or   not.   In   our   opinion,   it   was   not.   To   hold   otherwise   would require   entire   stretch   of   K’s   service   in   the   post   of   senior   lecturer   since 1993   to   be   taken   into   account   for   determining   the   inter­se   seniority among the appellants and K.  16. For   these   reasons   we   do   not   wish   to   interfere   with   the judgment   under   appeal.     The   authorities   to   take   steps   on   the   basis   of seniority positions of the appellants and the respondent no. 4 in terms of this judgment. The appeal is dismissed.  17.   Pending application(s), if any, shall stand disposed of. 18. There shall be no order as to costs.   .…………………….…………J. (DINESH MAHESHWARI) ……………………….…….J. (ANIRUDDHA BOSE) NEW DELHI; OCTOBER 11 2022. 16