Mobile View
Main Search Forums Advanced Search Disclaimer
Cites 1 docs
Article 226 in The Constitution Of India 1949
Citedby 30 docs - [View All]
Signatory Sri P.D. Prasad vs Indian Overseas Bank Represented ...
Mr. R Sekar vs High Court Of Madras on 9 August, 2010
Mr. Ramayanlal Kutiare vs High Court Of Jharkhand on 28 September, 2010
------------------------- vs By Advs.Sri.P.Gopakumaran Nair
Sh. V.P. Talwar vs Canara Bank And Ors on 14 January, 2009

User Queries
Supreme Court of India
K. Haridas vs High Court Of Kerala And Ors. on 4 April, 2000
Equivalent citations: JT 2000 (9) SC 585, 2000 (3) KLT 430 SC
Author: V Khare
Bench: V Khare, Y Sabharwal

ORDER

V.N. Khare, J.

1. Appellant herein was recruited as Judicial Magistrate, IInd Class and joined the said post on 4.12.1981. On 30th May, 1983 he was temporarily promoted to the post of Magistrate, 1st Class. Rule 12 of Criminal Judicial Service Rules (hereinafter referred to as Judicial Service Rules') provides that every person appointed to the service either by direct recruitment or by transfer would be placed on probation for a total period of two years on duty within a continuous period of 3 years and if appointed according to terms of appointment such officers like the appellant were required to pass an examination during the period of probation. In the test held in December, 1984 the appellant was unsuccessful. As a result of the examination, a panel of successful officers was prepared for promotion to the post of Magistrate, Ist Class. The officers on the said panel were junior to the appellant. Since the appellant could not pass the examination his period of probation was extended from 9.5.84 to 9.5.85. By an order dated 30th March, 1985 the appellant was reverted to the post of Judicial Magistrate, 11th Class. Subsequently, the petitioner passed the examination and the result was declared on 20th May, 1985. Thus; the appellant passed the examination during the extended period probation. After the appellant passed the examination he was shown as junior to respondent nos. 4 to 22 who were promoted on the basis of panel prepared in December, 1984. It is at this stage the petitioner filed a petition under Article 226 of the Constitution challenging his reversion and seniority list. The said writ petition was dismissed and the writ appeal filed against the judgment of the Single Judge, was also dismissed. It is in this way the appellant is in appeal before us.

2. Learned Counsel for the appellant urged that the appellant having passed the examination within the probation period of three years, his seniority could not have been assigned below to respondents 4 to 22 and his fixation of seniority is contrary to Rule 28(a) of Kerala State Service Rules (hereinafter referred to as State Service Rules'). No doubt the argument is attractive. Rule 12 of Judicial Service Rules runs as under:

12. Probation - (1) every person appointed to any category shall, from the date on which he joins duty, be on probation, if he is recruited direct or by transfer for a total period of two years on duty within a continuous period of three years and if appointed by promotion, for a total period of one year on duty within a continuous period of two years.

(2) The authority competent to extend the period of probation and to declare the satisfactory completion of the period of probation shall be the High Court.

3. A plain reading of Rule 12 shows that the period of probation is for two years which can be extended by another year and this is also the stand of High Court in the counter affidavit filed in this Court.

4. Relevant portion of Rule 28(a) of State Service Rules reads as under:

28. (a) Promotion. - (I) No member of a service or class of a service shall be eligible for promotion from the category in which he was appointed to the service unless he has satisfactorily completed his probation in that category.

Provided that a probationer in a class. category or grade shall not be superseded for promotion to a higher class, category or grade by his junior, if the vacancy in the higher class, category or grade arises within the period specified in the Special Rules for completion of probation in the class, category or grade in which he is probationer and if he has passed the test or tests prescribed for successful completion of probation and is otherwise eligible and suitable for such promotion; but his promotion shall be subject to the condition that he satisfactorily completes the probation in the class, category or grade from which he was promoted within the period prescribed therefore, and for this purpose the period of service put in by him in the higher class, category or grade shall be reckoned towards probation in the class, category or grade from which he was promoted and also in the class, category or grade to which he was promoted:

5. First proviso to Rule 28(a) provides that a probationer shall not be superseded for promotion to a higher class or grade by a junior if the vacancy in the higher class category arises within a period specified in the Rules for completion of probation in the class. The period of probation being two years under Rule 12 of the Judicial Service Rules and the appellant having not passed the examination within the probationary period of two years the proviso to Rule 28(a) is not attracted in the present case. In the present case, the appellant passed the required examination during the extended period of probation and, therefore, he was not entitled to the benefits arising out of the first proviso to Rule 28(a) of the State Service Rules. On this short ground the argument of learned Counsel has to be rejected.

6. For the aforesaid reasons we do not find any merit in the appeal. It is, therefore, dismissed. There shall be no order as to costs.