High Court Rajasthan High Court - Jodhpur

Mst.Abha Sharma vs State & Ors on 9 September, 2008

Rajasthan High Court – Jodhpur
Mst.Abha Sharma vs State & Ors on 9 September, 2008
                                           1

         IN THE HIGH COURT OF JUDICATURE FOR RAJASTHAN AT
                                       JODHPUR
                                    O R D E R

                                Mst. Aabha Sharma

                                         Vs.
                           The State of Rajasthan and Others



                  S.B.Civil Writ Petition No. 1666/2006
                                        .........
                   Date of Order            :         09/09/2008


                                       PRESENT
                      HON'BLE MR. JUSTICE H.R.PANWAR


      Mr. M.R.Singhvi for the petitioner.
      Mr. V.K.Mathur for the respondents.


      BY THE COURT

Reportable

By the instant writ petition under Article 226 of the

Constitution of India, the petitioner seeks a direction to the

respondents to appoint the petitioner on the post of LDC with

effect from the date when the first person from the panel was

appointed and be given all consequential benefits such as

seniority, pay fixation, increments etc. etc. and restraining the

respondents No.2 and 3 from filling these posts otherwise than

by the merit list.

I have heard learned counsel for the parties.
2

Carefully gone through the record.

It is contended by learned counsel for the petitioner

that Rule 7 (B) of the Rajasthan Subordinate Courts Ministerial

Establishment (Amendment) Rules, 1999 (for short ‘the Rules of

1999’ hereinafter) provides reservation of vacancies for woman

candidates. It is contended that the petitioner is a woman

candidate belonging to the general category and as per Rule 7-B

of the Rules of 1999, 20% reservation categorywise in direct

recruitment to the woman candidates has been provided.

According to learned counsel for the petitioner, out of the total

posts advertised for LDC, 3 posts of LDCs available with the

respondents were for general category and out of 3 vacancies, a

20% reservation has been provided for the woman candidates

categorywise and therefore, against 20% reservation out of 3

posts the petitioner be given appointment.

A reply to the writ petition has been filed by the

respondents and contended that Rule 7-B of the Rules of 1999

provides only 20% reservation categorywise to the woman

candidates in the direct recruitment and since there are only 3

vacancies, therefore, the petitioner is not entitled to be

appointed on the post of LDC. It is further contended by learned

counsel for the respondents that all the three persons selected

from the panel have already been given appointment and they

have joined their services long back and none of them have been
3

impleaded as party respondent and therefore, the relief prayed

for cannot be granted.

Learned counsel for the petitioner has relied on a

decision of Hon’ble Supreme Court in State of U.P. and Another

Vs. Pawan Kumar Tiwari and Others 2005 SCC (L&S) 193 and

contended that out of 3 posts 20% reservation comes to (.6) and

therefore, it be rounded to (1) seat and appointment be given to

the petitioner.

In State of U.P. and Another Vs. Pawan Kumar Tiwari

and Others (Supra) there were 93 posts of Civil Judge (Junior

Division) in Uttar Pradesh Judicial Service, out of which, 50%

posts were for General Category, 21% posts were for Scheduled

Castes, 27% posts were for Other Backward Classes and 2%

posts were for Scheduled Tribes and the percentage worked out

to 46.50% for General Category, 19.53% for Scheduled Castes

category, 25.11% for OBCs and 1.86% for Scheduled Tribes. On

the basis of the percentage worked out, the number of posts

reserved were 46, 20, 26 and 1 for General, SC, OBCs and ST

respectively. So far as the reservation for other backward

classes is concerned, the percentage worked out to 25.11%,

whereas the number of posts reserved were 26. On challenge

before the High Court, the figure of 46.50 worked out have been

rounded off to 47 instead of 46 as determined. That came to be

challenged before Hon’ble Supreme Court and Hon’ble Supreme
4

Court observed as under :-

“We do not find fault with any of the two
reasonings adopted by the High Court. The rule
of rounding off based on logic and common sense
is: if part is one-half or more, its value shall be
increased to one and if part is less than half then
its value shall be ignored. 46.50 should have
been rounded off to 47 and not to 46 as has been
done.”

Learned counsel appearing for the respondents has

relied on a recent decision of the Hon’ble Supreme Court in

Rajesh Kumar Daria Vs. Rajasthan Public Service Commission

and Others (2007) 8 SCC, 785, wherein the Hon’ble Supreme

Court held that “Social reservations in favour of SC, ST and OBC

under Article 16 (4) are “vertical reservations”. Special

reservations in favour of physically handicapped, women, etc.

under Articles 16 (1) or 15 (3) are “horizontal reservations”.

Where a vertical reservation is made in favour of a Backward

Class under Article 16 (4), the candidates belonging to such

Backward Class, may compete for non-reserved posts and if they

are appointed to the non-reserved posts on their own merit,

their number will not be counted against the quota reserved for

the respective Backward Class. Therefore, if the number of SC

candidates, who by their own merit, get selected to open

competition vacancies, equals or even exceeds the percentage of

posts reserved for SC candidates, it cannot be said that the
5

reservation quota for SCs stood filled. The entire reservation

quota will be intact and available in addition to those selected

under open competition category.”

It was further observed by the Hon’ble Supreme

Court that “But the said principle applicable to vertical (social)

reservations will not apply to horizontal (special) reservations.

Where a special reservation for women is provided within the

social reservation for SCs, the proper procedure is first to fill up

the quota for SCs in order of merit and then find out the number

of candidates among them who belong to the special reservation

group of “scheduled caste women”. If the number of women in

such list is equal to or more than the number of special

reservation quota, then there is no need for further selection

towards the special reservation quota. Only if there is any

shortfall, the requisite number of Scheduled Caste women shall

have to be taken by deleting the corresponding number of

candidates from the bottom of the list relating to Scheduled

Castes.”

In the instant case, the petitioner claims the special

reservation which has to be applied horizontally and first the

post has to be filled in from the male candidates and then by

applying the number of horizontal reservation of 20% from

woman candidates of the general category, the selection has to

be made.

6

In the instant case, if the contention raised by the

counsel for the petitioner is accepted rounding “.6” to “1”, then

the reservation to the woman candidates in general category

would come to 33% instead of 20% and therefore, it would

exceed the reservation provided under Rule 7-B of the Rules of

1999. Even otherwise, the petitioner is not entitled for the relief

claimed for for the reason that the persons who have been

selected and appointed have not been impleaded as party

respondent and therefore, no order adverse to their interest

without hearing them can be passed.

In Sushma Suri Vs. Govt. of National Capital Territory

of Delhi and Another (1999) 1 SCC 330, Hon’ble Supreme Court

observed as under :-

“It is however not possible to give any relief to the
appellant because when she commenced this
litigation, recruitment process was still going on but
now the process is complete, selected candidates
have already been appointed, they have reported
for duty at different places and they are also not
impleaded as parties.”

More so, in the instant case, the vacancies of LDC for

the subsequent years have already been advertised and after

process of selection, the candidates have been selected and

having been appointed and therefore, even there is no

anticipated vacancies available.

A Division Bench of this Court in Laxman Prasad

Sharma Vs. District and Sessions Judge, Pratapgarh and Others
7

RLW 2005 (3) Raj. 1819 while considering the identical issue

held that claiming vested and enforceable right to be appointed

by candidate placed in select list on future vacancies occurred in

excess of the advertised vacancies during the currency of one

year, merely finding place in select list does not acquire right of

appointment, except to limited extent that when candidate

selected against the advertised vacancy does not join for some

reason and the selected list is still operative. It has further been

held that the process of selection comes to an end when the

appointment on all the advertised vacancies are made and

carried out. The selection process by way of requisition and

advertisement can be started for clear vacancies and also for

anticipated vacancies but not for future vacancies.

Viewed from any stand point, in my view, the

petitioner is not entitled for relief prayed for.

In this view of the matter, I do not find any merit in

the writ petition. The writ petition is therefore, dismissed. Stay

petition as well as the application being I.A. No. 3065/07 also

stand dismissed. No order as to costs.

(H.R.PANWAR), J.

rp