/2023 INSC 0172/ 1 NON­REPORTABLE IN THE SUPREME COURT OF INDIA CIVIL APPELLATE JURISDICTION CIVIL APPEAL NO. 8110 OF 2011 Manoj Kumar Jindal           …Appellant Versus Rajni Mahajan & Ors.                     …Respondent(s) J U D G M E N T Rajesh Bindal, J. 1. The   order   passed   by   the   Division   Bench   of   the   High Court   of   Punjab   &   Haryana   upholding   the   order   passed   by the Single Bench is under challenge before this Court. It is a case   in   which   the  appellant   as   well  as  the   respondent  No.1 are   serving   in   Department   of   Technical   Education   and Industrial Training, Punjab.   The root cause of the litigation was   an   order   dated   08.11.2007   vide   which   the   respondent No.1 was reverted from the post of senior lecturer to that of 2 lecturer.   The Single Bench of the High Court set aside that order.  The same was upheld in intra­court appeal before the Division Bench.   2. The   respondent   No.1   was   promoted   as   senior   lecturer vide   Memo   dated   16.05.2007.     A   notice   dated   09.09.2007 was   served   upon   the   respondent   No.1   to   show­cause   as   to why she should not be revered back to the post of lecturer. An   interim   reply   was   furnished   by   her   on   17.09.2007, seeking   liberty   to   furnish   detailed   reply   after   getting   copies of the relevant documents.   3. Without   affording   her   opportunity   to   file   a   detailed reply,   vide   impugned   order,   she   was   ordered   to   be   reverted to  the post  of  lecturer.   The  respondent  No.1 as well  as the appellant   were   working   as   lecturers.     The   respondent   No.1 was   senior   to   the   appellant.     The   post   of   senior   lecturer became available on 31.05.2006.  A meeting of Departmental Promotion   Committee   (DPC)   was   held   on   15.03.2007 wherein the respondent No.1 was recommended to be given promotion.   She joined as senior lecturer on 17.03.2007.   A notice   was   served   upon   her   to   show­cause   as   to   why   she 3 should not be revered back to the post of lecturer  vide  order dated   08.11.2007.     Her   order   of   promotion   was   withdrawn. It   is   the   aforesaid   said   order,   which   was   impugned   before the   High   Court.     The   reason   for   reversion   was   that   she   did not have requisite benchmark at the time when the vacancy became   available.     However,   there   is   no   dispute   that   when the   candidates   were   considered   for   promotion   and   the   DPC held   on   15.03.2007,   the   respondent   No.1   was   having   the requisite benchmark and was recommended to be promoted. The learned Single Bench opined that the ACRs for five years preceding the date of consideration for promotion were to be taken   into   account   and   not   from   the   date   of   accrual   of   the vacancy.   4. Though, the contention sought to be raised by learned counsel for the appellant was that it is a case of  malafide  as the   DPC   was   postponed   on   the   intervention   of   the   then Deputy   Chief   Minister.     No   doubt   such   a   stand   is   available in   the  written   statement  filed  by   the   official  respondents   as well   as   the   present   appellant.     However,   the   fact   remains that the appellant as such had not alleged any  malafide .  All what was placed before the Court by the official respondents 4 was   the   material   in   terms   of   the   official   record.     With reference to the aforesaid fact, what is available on record is that on a representation made by the respondent No.1 to the then   Deputy   Chief   Minister,   he   directed   that   the   DPC   be held   after   receipt   of   the   ACR   for   the   immediately   preceding year.     When   the   vacancy   arose   on   31.05.2006,   the respondent  No.1 requested that the  ACR for  the year  2005­ 06   should   also   be   part   of   the   record   before   the   DPC   when the matter regarding promotion is considered.   5. We   are   not   finally   opining   on   the   issue   as   to   whether the DPC should have been postponed or not; the ACRs only up   to   the   year   the   vacancy   arose   should   have   been considered or it should be up to the date of holding of DPC. But the fact remains that the respondent no.1 was promoted way   back   in   the   year   2007.     More   than   15   years   have elapsed.     She   was   otherwise   also   senior   to   the   appellant   in the   cadre   of   lecturers   and   there   may   have   been   further promotions of both the parties as well as in the department where they are working. Any order passed at this stage may affect   number   of   persons   and   further   may   result   in unsettling   many   positions   which   have   already   settled   with 5 the lapse of time.  Hence, we do not find that a case is made for interference by this Court. 6. The present appeal is, accordingly, dismissed.     ……………………………J.                                                          [Abhay S. Oka] ..…………….……………J.      [Rajesh Bindal] New Delhi  14.03.2023