Supreme Court of India

State Of U.P.& Ors vs Bharat Singh & Ors on 8 March, 2011

Supreme Court of India
State Of U.P.& Ors vs Bharat Singh & Ors on 8 March, 2011
Bench: V.S. Sirpurkar, T.S. Thakur
                                                              REPORTABLE




                  IN THE SUPREME COURT OF INDIA


                  CIVIL APPELLATE JURISDICITION


           CIVIL APPEAL NO.       2351           OF 2011

            (Arising out of SLP (C) No.25966 of 2008)




State of U.P. & Ors.                              ...Appellants





        Versus





Bharat Singh & Ors.                               ...Respondents





With Civil Appeal Nos.     2352-2361       of 2011

(Arising  out  of  SLP  (C)  Nos.27077,  27522-27524,  27526-

27528, 27530-27531 of 2008 and No.455 of 2009


With 


T.P. (C) Nos.3 and 1136 of 2009


Contempt Petition (C) No.32 of 2009 in SLP (C) No.25966 of 

2008


                          J U D G M E N T

T.S. THAKUR, J.

1. Leave granted.

2. These appeals arise out of a judgment and order dated

7th August 2008 passed by the High Court of Allahabad

whereby the High Court has allowed the writ petitions filed

by the selected candidates, quashed the orders under

challenge in the same and by a mandamus directed the

Director, Higher Education to give effect to the

recommendations made by the U.P. Higher Education

Service Commission for appointment to the post of Principals

in aided/affiliated Degree and Post-Graduate colleges. The

High Court has further directed issue of placement orders in

favour of the selected candidates without any delay. The

2

facts giving rise to the filing of the petitions may be

summarized as under:

3. The Government of U.P. has established what is known

as `Uttar Pradesh Higher Education Services Commission’ in

terms of Section 3 of the U.P. Higher Education Services Act,

1980. The Commission is, among other functions assigned

to it under the Act, empowered to prepare guidelines

touching the method of recruitment of teachers in colleges

and conduct examinations, hold interviews and make

selection of candidates for being appointed as teachers and

make recommendations to the managements concerned

regarding the appointment of selected candidates. The

selection process undertaken by the Commission is,

however, confined only to colleges to which the privileges of

affiliation or recognition have been granted by the University

including colleges that are maintained by local authorities.

Colleges that are maintained by the State Government or

3

colleges imparting medical education are outside the

purview of the Act aforementioned. We shall presently refer

to the provisions of the Act in greater detail but we may at

this stage only say that in terms of Section 12 of the Act,

the Managements of the colleges are required to intimate

the existing vacancies and the vacancies likely to be caused

during the course of the ensuing academic year to the

Director of Education who is then required to notify to the

Commission a subject wise consolidated list of vacancies

intimated to him from all colleges to enable the Commission

to initiate and undertake the selection process.

4. Based on the information notified to the Commission in

terms of the above procedure, a consolidated advertisement

bearing multiple numbers (33 to 36) was issued by it on 29th

May 2003 inviting applications for the vacancies mentioned

in the said advertisement. A large number of writ petitions

challenging the said advertisement came to be filed before

4

the High Court of Allahabad primarily on the ground that the

post of Principals notified by the Commission available as

they were in different colleges affiliated to the University

being single posts in the cadre were not amenable to

reservation. These writ petitions were entertained by the

High Court and by interim orders dated 1st September, 15th

September and 22nd September 2003, directions issued to

the Commission to the effect that the post of Principals shall

be treated as non-reserved posts.

5. In compliance with the above directions, the

Commission issued a fresh advertisement dated 24th

February 2005 being advertisement No.39 inviting

applications for 140 posts of Principals, out of which 87

posts were available in Post-Graduate Colleges while 53

others were in Degree Colleges. The advertisement did not

make any mention about any reservation implying thereby

that the posts were offered in the general/open merit

5

category. The entire selection process was to be subject to

the ultimate outcome of the writ petitions pending before

the Allahabad High Court. It is common ground that interim

orders dated 1st September 2003, 15th September 2003 and

22nd September 2003 were challenged before this Court by

way of SLPs, but the said petitions were dismissed on the

ground of delay and laches by this Court’s order dated 3rd

November, 2008.

6. The Commission took nearly two years to complete the

selection process which culminated in the publication of a

select list in terms of a notification dated 15th May 2007.

With the publication of the select list, the batch of writ

petitions pending before the High Court in which the

interim orders mentioned above had been issued was

dismissed as infructuous. The High Court while doing so

noted the submission made on behalf of the Commission

that there was no cadre of Principals in the Post-Graduate

6

colleges and the posts of Principals were not interchangeable

or transferable.

7. In the case of the appellant-State of Uttar Pradesh that

before appointment orders could be issued to those included

in the select list, a number of complaints were received by it

against the selection held by the Commission alleging large

scale irregularities and malpractices of serious nature in the

selection procedure and demanding an inquiry into the

same. The State Government accordingly directed the

Divisional Commissioner, Allahabad to hold an inquiry into

the allegations and to submit a report within 15 days. The

Divisional Commissioner in turn asked for certain

information from the Service Commission in connection with

the inquiry with a copy to the Director, Higher Education

requesting him to show restraint in issuing the placement

orders in terms of the recommendations received from the

Service Commission.

7

8. Aggrieved by the said communication, the selected

candidates filed several writ petitions before the High Court

of Allahabad challenging the notification issued by the

Government appointing the Divisional Commissioner as an

inquiry officer and the letter written by him to the Director of

Education asking him to withhold the issue of placement

orders in favour of the selected candidates. While the said

writ petitions were still pending disposal the Divisional

Commissioner submitted a preliminary inquiry report dated

6th July 2007 in which he recorded a prima facie conclusion

that a series of irregularities and malpractices had been

committed by the Service Commission in the process of

selection. The High Court in the meantime passed an interim

order dated 13th July 2007 staying the operation of the

notification appointing the Divisional Commissioner as an

inquiry officer with a direction to the respondent to issue

8

appointment letters to the selected candidates within three

weeks.

9. Aggrieved by the interim order referred to above, the

State filed a special leave petition in this Court in which this

Court by an order dated 21st August 2007 stayed the interim

direction in so far as the same directed the Director, Higher

Education to issue appointment letters in favour of the

selected candidates. The special leave petition was finally

disposed by this Court on 12th February 2008 with a request

to the High Court to dispose of the writ petitions within four

months. The interim order issued by this Court on 21st

August 2007 was continued in the meantime.

10. Before the High Court, the Government filed a counter

affidavit to the writ petition stating that there were serious

infirmities in the process and an indepth inquiry into the

matter was necessary. The High Court eventually allowed

9

the writ petition quashing orders dated 12th June 2007 and

16th June 2007 impugned therein and issued a mandamus to

the Director, Higher Education Service Commission to make

placements in favour of the selected candidates. The present

appeals assail the correctness of the said orders.

11. We may at this stage point out that by an interim order

dated 20th November, 2008 passed in these cases this Court

directed the appellant-State to appoint the selected

candidates-respondents in these appeals as Principals of

various aided non-Government degree colleges and post-

graduate colleges within a period of one month subject to

the decision of these appeals, provided the respondents filed

undertakings in this Court to the effect that in case they lose

the battle they will stand reverted to the posts of Readers

and the difference of salary amount drawn by them as

Principals recovered and paid back to the State. That

direction was reiterated by this Court in terms of order dated

10

23rd April, 2009 whereby this Court directed that although 56

candidates had already been appointed out of the select list

in different Degree and Post-Graduate colleges, the direction

issued by this Court should be complied with in toto within a

period of one month from the date of the said order. Hearing

of the SLPs was also directed to be expedited. It is not in

dispute that the State has pursuant to the above direction

appointed the selected candidates upon their filing

undertakings before this Court with the result that all the

selected candidates are duly appointed subject to the

outcome of the present appeals and subject to the

conditions stipulated in the interim orders mentioned above.

12. Appearing for the appellant-State Mr. Srivastava made

a two-fold submission in support of the appeals. Firstly, he

contended that the High Court had fallen in error in quashing

order dated 12th June, 2007 appointing the Divisional

Commissioner, Allahabad for holding a preliminary enquiry

11

into the allegations of malpractices in the selection process

based on the complaints received by the Government. He

urged that Section 6(1) of the Uttar Pradesh Higher

Education Services Commission Act, 1980 empowered the

State Government to remove from office any member of the

Service Commission, in situations where the State

Government considers them unfit to continue in office by

reason of proved misconduct. The source of power so

available was according to the learned counsel sufficient for

the Government to hold an enquiry into the allegations

regarding the legality and procedural regularity of the

selection process for it was only on the basis of any such

enquiry that the Government could determine whether any

misconduct had been committed by the members of the

Commission. The Government could on the basis of the

outcome of the enquiry act against the member responsible

for such misconduct and irregularity and/or refuse to

approve the end result of the selection process. The

12

preliminary enquiry, therefore, had the sanction of law,

argued the learned counsel and could not be cut short by

the High Court in the manner it has done.

13. Mr. Srivastava further contended that even if Section 6

is given a restricted interpretation its rigors are confined to

the removal of the members of the Commission from office

and do not extend to the holding of an enquiry into the

validity of the selection process, yet the general executive

power vested in the State Government under Article 154 of

the Constitution of India was wide enough to entitle the

Government to institute such an enquiry in cases where

allegations of rampant corruption, malpractice and the like

vitiating the selection process are made. Relying upon the

pronouncements of this Court it was urged that no candidate

had a right to seek an appointment simply because he has

been empanelled for such an appointment. In cases where

the State has serious, reservations about the fairness of the

13

selection process and where allegations casting a cloud on

the legality and propriety of the procedure have been made,

the State could not refuse an enquiry nor could any such

enquiry be struck down and appointments ordered having

regard to the compelling need for maintaining absolute

purity in the selection process leading to such appointments.

14. Secondly, it was argued that the High Court was wrong

in disposing of writ petition Nos. 39369/2003, 39370/2003,

48621/2003, 41191/2003, 52411/2003, 70062/2003,

42992/2003, 41345/2003 and 38714/2003 as infructuous.

The High Court had ignored the fact that the issue of

advertisement No.39 pursuant to the interim direction of the

High Court and the selection process concluded on the basis

thereof was subject to the outcome of the said writ petitions.

Mere issue of a fresh notification in compliance with the

order passed by the High Court or the completion of the

selection process did not render the writ petitions

infructuous, for the question whether the posts of Principals

14

were subject to reservation had to be answered by the High

Court which it had omitted to do. It was further argued that

the High Court had not only ignored the decision of a

coordinate Bench in Onkar Dutt Sharma and Ors. v. State

of U.P. and Ors. (2001) 1 SAC 505, but failed to

satisfactorily address the question whether the post of

Principals constituted a cadre and was, therefore, amenable

to reservation in terms of The Uttar Pradesh Services

(Reservation for Scheduled Castes and Scheduled Tribes and

other Backward Classes) Act, 1994. It was contended that

the provisions of the Uttar Pradesh Higher Education Service

Commission Act, 1980 had the effect of clubbing posts of

Principals in different affiliated colleges and once such

clubbing was statutorily prescribed for purposes of process

of selection and recommendations for appointment, the said

posts could be treated as a part of one single cadre to which

provisions of Reservation Act, 1994 would apply.

15

15. Mr. Dinesh Dwivedi learned, senior counsel appearing

for the management who are interveners in SLP

No.27077/2008 contended that the expression “cadre”

appearing in the Reservation Act, 1994 had to be interpreted

liberally. So interpreted Uttar Pradesh Higher Services

Commission Act had the effect of bringing about a cadre of

Principals in aided and affiliated Degree and Post-Graduate

institutions argued the learned counsel. He further

submitted that several features supported the caderisation

of the posts in such institutions. For instance the salary of

the incumbent Principals in such institutions was paid by the

State Government. Reference in this regard was made by

him to Sections 60-A, 60-B, 60-D and 60-E of the Uttar

Pradesh State Universities Act, 1973. It was argued that the

clubbing of posts for conduct of a common selection process

under 1980 Act (supra) and the fact that the power of

appointment against the said post was effectively with the

Director having regard to the provisions of Sections 12 and

16

13 of the Act was also a significant feature that indicated

that the posts comprised a single cadre of Principals. The

posts of teachers were also interchangeable subject to

certain conditions and restrictions. The fact that the terms

and conditions of service of the employees were the same

under the relevant rules stipulated by the affiliating

universities and the retirement and termination was not in

the hands of the managements also suggested, according to

the learned counsel, that the posts of Principals constituted

a single cadre. Mr. Dwivedi also drew support from the fact

that posts of Principals of secondary schools were excluded

from the rigors of reservations while the Degree and Post-

Graduate institutes did not enjoy any such immunity. The

difference between the two provisions was, according to Mr.

Dwivedi, significant and showed that wherever reservation

was not intended to apply to the post of Principals as in the

case of secondary schools, a specific provision to that effect

was made in the statute.

17

16. On behalf of the respondents Mr. P.S. Patwalia, senior

counsel, argued that the enquiry instituted by the

Government into the validity of the selection process was

motivated by political considerations. He urged that selection

process having been completed by the Commission during

the previous regime the same was not found palatable by

the successor Government in the State of Uttar Pradesh who

contrived to subvert the entire exercise on one pretext or

other.

17. Mr. Patwalia further submitted that there was no real

basis for the Government to institute an enquiry into the

validity of the selection especially when the allegations were

totally vague, unfounded and imaginary containing an

appeal to the Government to intervene on caste and

community considerations rather than any concrete evidence

regarding the commission of any malpractices. He drew our

18

attention to the order passed by the High Court to show that

the State Government had failed to come out with a specific

statement that it intended to conduct any further enquiry or

proceedings in the matter. The High Court was, therefore,

justified in quashing the preliminary report submitted by the

Divisional Commissioner especially because the Government

did not, according to the learned counsel, have the power

under Section 6 of the Uttar Pradesh Higher Education

Services Act to nullify a validly concluded selection process.

He refuted the contention that the Government could

exercise its general executive power under Article 154 of the

Constitution and submitted that no such argument was ever

urged before the High Court.

18. Mr. Patwalia further contended that the provisions of

the Uttar Pradesh Higher Education Services Commission Act

did not have the effect of bringing about a cadre of

Principals and termed the submissions made to that effect to

19

be wholly fallacious. He submitted that the minimum

requirement for holding that a cadre exists in any given

service is that those who constitute a part of a given cadre

must have a common employer. This requirement was not

satisfied in the instant case as the employer of each one of

the Principals was the management of the college

concerned. The posts of the Principals were not

interchangeable or transferrable under the Rules except with

the mutual consent of the incumbents and the management

under whom they were serving. The question whether a

cadre existed in such circumstances was, according to Mr.

Patwalia, concluded by the decision of this Court in Balbir

Kaur and Anr. v. Uttar Pradesh Secondary Education

Services Selection Board, Allahabad and Ors. (2008) 12

SCC 1.

19. Mr. Pallav Shishodia and Mr. V. Shekhar, senior

counsels who appeared for some of the respondents also

20

adopted the arguments advanced by Mr. Patwalia that there

was nothing in the provisions of the Uttar Pradesh Higher

Education Services Commission Act or the Reservation Act of

1994 for that matter to suggest that the Legislature ever

intended to create a cadre of Principals serving under

different managements. The only purpose underlying the

two legislations, according to the learned counsel, was to

provide a unified mechanism for selection of suitable

candidates for appointment as Principals to ensure that

appointments are made on a fair and transparent basis. The

State considered that to be necessary not only in the

interests of getting the best candidates for the institutions

that were affiliated to the universities and were serving a

laudable public purpose but also because the salary payable

to those appointed against such vacancies was reimbursed

to the institutions by the State.

20. Two questions fall for our determination, these are :

21

(i) Whether the High Court was justified in quashing the

appointment of the enquiry officer appointed to look into

the allegations of malpractice allegedly committed in the

course of selection process and

(ii) Whether the posts of Principals in different

affiliated/aided Degree and Post-Graduate institutions

constitute a cadre and are, therefore, subject to

reservation as prescribed under the provisions of the

Reservation Act of 1994.

21. We propose to take up the questions ad seriatim.

Re: Question No.(i)

22. Selection of Principals in affiliated/aided Degree and

Post-graduate colleges is regulated by the Uttar Pradesh

Higher Education Services Commission Act, the Rules and

22

Regulations framed thereunder. The selection process was

initiated and concluded by the Commission treating the post

to be open category post pursuant to the interim directions

issued by the High Court. The select list was also duly

notified. In the ordinary course recommendations of a

statutory Commission established for selecting suitable

candidates as teachers including Principals for the colleges

ought to get the respect it deserved. The State Government,

however, appears to have received some complaints on the

basis of which it initiated an enquiry culminating in the

submission of a preliminary report finding fault with the

procedure adopted by the Commission in the conduct of the

selection process. According to the appellant-State of U.P.

the allegations made in the complaint were serious in nature

and deserved to be looked into. It was urged that the State

had all the intentions of instituting a further enquiry into the

matter on the basis of the preliminary report submitted to it.

The High Court did not think so. From a reading of the order

23

passed in W.P. No.29524 of 2007, it appears that the High

Court had given an opportunity to the learned counsel for

the State to take instructions whether the Government

intended to institute any further enquiry in the matter.

Despite the opportunity learned counsel for the State had

reported no instructions in the matter. This is evident from

the following passage appearing in the order passed by the

High Court:

“On all these dates, we requested the standing

counsel to give the stand of the State Government.

Learned standing counsel informs that he had sent

the information to the State Government but no

instructions have been received by him.”

23. The High Court, therefore, proceeded on the basis that

the Government did not intend to conduct any further

enquiry into the matter and accordingly quashed the order

appointing the enquiry officer as also the instructions issued

by him against the making of the appointments. We consider

it unnecessary to examine whether the complaints allegedly

received by the State Government made out a prima facie

24

case for an enquiry into the matter or whether the enquiry

instituted by the Government was vitiated by any political or

other considerations. We would also not like to go into the

question whether or not the power vested in the State under

Section 6 of the Uttar Pradesh Higher Education Services

Commission Act (supra) which the State Government

purportedly invoked could be invoked by it for purposes of

undoing the selection process and if could not be, whether

the general executive power vested in the State under

Article 154 of the Constitution could be exercised by it to

institute an enquiry in the facts and circumstances of the

case. We say so not because the questions were not

germane to the controversy before us but because any

enquiry by the State Government whether in exercise of its

power under Section 6 or in exercise of its executive power

under Article 154 would only duplicate the exercise which is

already pending before the High Court in the form of several

writ petitions in which the aggrieved candidates have raised

25

issues relating to the validity of the selection process on

several grounds including those which the State Government

purports to be looking into on the basis of the complaints

received by it. We had in that view asked Mr. Srivastava

whether there was any need for the State Government to

undertake a parallel exercise especially when the

examination by the High Court of all matters concerning the

validity of selection would give an opportunity not only to

the State Government but also to the aggrieved candidates

who have been selected to present their respective version

before it. If the High Court on the basis of whatever

material is placed before it by the parties came to the

conclusion that there was nothing wrong with the selection

process, any enquiry made by the State would be wholly

unnecessary. On the contrary, if the High Court came to the

conclusion that the selection was vitiated by any illegality or

irregularity, the State Government could exercise its power

and institute an enquiry for the removal of any member who

26

may have committed any misconduct by being a party to

any such illegality or irregularity. To the credit of Mr.

Srivastava, we must record that he was agreeable to the

course of action suggested by us with the only exception

that the vigilance case that stood registered by the State

Vigilance Department is allowed to go on to look into the

criminal angle if any involved in the so-called illegal selection

conducted by the Commission. In the circumstances,

therefore, it is unnecessary for us to authoritatively

determine the question whether the institution of enquiry by

the State Government was justified and, if so, whether the

source of power invoked by the Government was indeed

available to it. We are of the view that in the writ petitions

filed by the aggrieved candidates before the High Court all

aspects of the matter shall be open to examination in which

everyone connected with the selection process would have

an opportunity to place his/her point of view.

27

24. We are told that the selected candidates may not have

been impleaded as parties to the pending writ petitions

although they are necessary parties having regard to the

fact that any order that the High Court may pass regarding

the validity of the selection may affect them adversely. The

selected candidates who have been appointed on the basis

of the selection process and who have filed undertakings

before this Court shall, therefore, be impleaded as parties to

the pending writ petitions to avoid any technical infirmity in

the proceedings and any consequent delay in the disposal of

the matter. A specific direction to this effect is being issued

by us in the operative part of this order. Question No.(i) is

answered accordingly.

Regarding Question No. (ii)

25. Uttar Pradesh Higher Education Services Commission

Act, 1980 was introduced to make the selection of teachers

28

in Degree and Post-graduate Colleges fair, objective and

transparent. The statement of objects and reasons for the

legislation has referred to favoritism in the selection of

candidates for such colleges and elimination of such

infirmities from the selection process as one of the

objectives underlying the enactment.

26. In terms of Section 4 of the Act, the Commission

established under Section 3 consists of a Chairman and not

less than two and not more than four other members to be

appointed by the State Government satisfying the conditions

of eligibility stipulated under sub-section (2) and (2-a)

thereof. Section 11 enumerates the functions of the

Commission which includes the preparation of guidelines on

matters relating to the method of recruitment, conduct of

examinations where considered necessary, holding of

interviews for making selection of candidates to be

appointed as teachers and selection of experts and

appointment of examiners for such examination. Section 12

29

of the Act stipulates the process for appointment of teachers

and inter alia provides that appointment of a teacher of any

college shall be made by the Management only in

accordance with the provisions of the Act and that any

appointment made in contravention thereof shall be void.

Sub-section (2) of Section 12 requires the management of

the colleges to intimate the existing vacancies and the

vacancies likely to be caused during the ensuing academic

year to the Director of Education (Higher Education) in such

manner as may be prescribed. Sub-section (3) requires the

Director to notify to the Commission in the manner

prescribed a subject wise consolidated list of vacancies

intimated to him from all colleges.

27. The manner of selection of persons for appointment to

the post of teacher of a college has also to be determined by

regulations. It is further provided that candidate shall be

required to indicate their order of preference for the various

30

colleges, vacancies wherein have been advertised. Section

13 of the Act requires the Commission to hold interviews

with or without written examination and to send to the

Director a list recommending such number of names of

candidates found most suitable in each subject as may be as

far as practicable twenty five percent more than the number

of vacancies in that subject duly arranged in the order of

merit. Such a list would then be valid till the receipt of new

list from the Commission. Sub-section (3) empowers the

Director to intimate to the Management the name of a

candidate from the list referred to in sub-section (1) for

being appointed in the vacancies. Sub-section (6) requires a

copy of such intimation to be sent to the candidate

concerned.

28. Section 14 of the Act enjoins upon the Management to

issue an appointment letter to the person whose name has

been intimated to it. It reads:

31

“14. Duty of Management.- (1) The management

shall within a period of one month from the date of

receipt of intimation under sub-section (3) or sub-

section (4) or sub-section (5) of Section 13, issue

appointment letter to the person whose name has

been intimated.

(2) Where the person referred to in sub-section(1)

fails to join the post within the time allowed in the

appointment letter or within such extended time as

the management may allow in this behalf, or where

such person is otherwise not available for

appointment, the Director, shall on the request of

the management intimate fresh name from the list

sent by the Commission under sub-section(1) of

Section 13 in the manner prescribed.”

29. Section 15 entitles the person recommended for

appointment but not so appointed by the management to

approach the Director for issue of an appropriate direction

under sub-section (2). Director is under the said provision

empowered to hold an inquiry and to pass an order requiring

the management to appoint the applicant as a teacher and

to pay to him the salary from the date specified in the order.

32

30. The Government has in exercise of its power under

Section 32 and Section 31 of the Uttar Pradesh Higher

Education Services Commission Act, 1980 framed what are

known “Uttar Pradesh Higher Education Services

Commission Rules, 1981” and “Uttar Pradesh Higher

Education Services Commission (Procedure for Selection of

Teachers) Regulations, 1983”. While the Rules

aforementioned deal with the constitution of the

Commission, disqualification of the members, investigation

into misconduct of members, staff etc. the Regulations

referred to above deal with matters like qualifications and

experience for appointment as teacher, determination and

intimation of vacancies, procedure for selection and the like.

31. A careful reading of the provisions of the Act, the Rules

and the Regulations referred to above do not support the

theory propounded by Mr. Srivastava and Mr. Dwivedi that

the same by a fiction of law create a cadre of principals

33

either for the purpose of applying reservation or otherwise.

As seen earlier the object underlying the legislation was

limited to ensuring a combined process of selection that

would save time and expense involved in such selections if

the same are made individually for each college. It is also

intended to remove the element of arbitrariness and other

malpractices that were noticed in the making of such

selections and appointments by the institutions if left to

themselves. The setting up of the Statutory Commission,

appointment of persons qualified for the same, stipulating

the terms and conditions of service of those appointed and

the power to remove the members for misconduct and

laying down the procedure for appointment of teachers are

all meant to ensure that the process of selection is free from

mal-practices that were generally associated with such

process when handled by the institutions. There is nothing in

the Act, the Rules and Regulations, to even remotely,

suggest that the legislature intended to create a cadre of

34

principals even where none existed earlier either for

purposes of reservation or otherwise.

32. The fact that the management was required to

communicate the available vacancies to the Director of

Higher Education or that an appointment order must be

issued, once the selection process is completed and a

candidate is recommended for appointment also does not in

our opinion have the effect of creating a cadre of principals.

All that the said provision is intend to achieve is to ensure

that the vacancies are referred to the Statutory Commission

to enable it to conduct the process of selection and once the

process is completed and recommendations made, the

management do not refuse appointment to the candidate

considered best for the post.

33. The power vested in the Director to hold an enquiry

and to issue directions for payment of salary, in case the

35

management does not appoint, is also meant to be a step in

aid of the process of selection and appointment giving

primacy to the opinion of the Commission regarding the

merit and suitability of the candidate for such appointment

and entitling the candidate to claim salary if the

appointment is unjustifiably denied to him. Suffice it to say

that the provisions of the Act and the Regulations do not

have anything to do with creation of a cadre of Principals nor

can the commonality of the selection process be confused

with the caderisation of the post of Principals.

34. That brings us to the question whether similarity of the

terms and conditions of the employees serving in the

aided/affiliated colleges and the effect the payment of salary

due to such teachers is reimbursed by the State Government

would have the effect of creating a cadre of Principals. Our

answer is in the negative. The fact that the State

Government offers financial aid to the affiliated colleges in

36

terms of payment of salary of those serving such institutions

does not in our opinion have any relevance to the question

whether the posts of Principals in different colleges under

different managements constitute a cadre. Merely because

the Government supports the institutions which are in all

other respects autonomous in their functioning, and are

managed by individual managements cannot by any stretch

of reasoning be taken as a circumstance constituting the

posts in such colleges into a single cadre. So also the fact

that the terms and conditions of service of such teachers

serving in different colleges including Principals are similar

on account of such colleges being affiliated to the same

university and being governed by the same set of Statutes,

Rules and Regulations also does not have anything to do

with the creation or the existence of a single cadre

comprising such posts. There is no gainsaying that such

common features do not in any way impinge upon the

autonomous character of such institutions nor does payment

37

of salaries and the similarity of conditions of service of the

employees provide a test for holding that although serving in

different institutions totally independent of each other the

Principals appointed in such institution form a common

cadre.

35. It was also contended on behalf of the respondents,

that the power of appointment effectively rests only with the

Director of Higher Education and that managements have no

option but to comply with the directions in that regard. This

according to the respondents suggests that the Director of

Education is the real employer and the management of the

institutions in which such appointments are made only carry

out a ministerial duty that does not clothe them with the

character of being the true employers. We see no merit even

in that contention. It is true that in terms of Section 14 of

the Act, managements are required to issue an appointment

letter to the person whose name has been intimated to it but

38

any such obligation flowing from Section 14 does not make

the State Government the employer of the person

appointed. It is evident from a plain reading of Section 14

that the appointment letter has to be issued only by the

management. There is no provision empowering the Director

to do so. This implies that the selected candidate is taken

into the employment of the institution only when the

management of the institution issues in his favour a letter of

appointment. It is manifest that the appointing authority

even under the scheme of the Act remains the management

of the institutions. The provisions of the Act simply make

sure that the management makes an appointment only of

the persons selected for the post and no more. The

authorities under the Act do not substitute themselves as

the employer of the person appointed.

36. Last but not the least is the fact that the post of

Principals in different aided/affiliated institutions is not

39

transferable or interchangeable. Interchangeability of the

post and transferability of incumbents to another post in the

same cadre are essential attributes of a cadre, which is in

the instant case absent. Reference in this connection may

be made to the Uttar Pradesh Higher Education Aided

Colleges Transfer of Teachers Rules, 2005 framed by the

State Government in exercise of its powers under Section 32

of the U.P. Higher Education Services Commission Act, 1980.

Rule 4 of the said Rules is in this regard relevant and may

be extracted:

“4(1) Teachers appointed on regular basis and

holding lien as permanent teachers shall be entitled

to transfer after 10 years of service only once in the

whole service period.

(2) The transferred teacher shall become the

employee of the college to which he has been

transferred as his service conditions shall be

governed by the statutes of the University

concerned.

(3) The protection of salary of the teacher shall be

admissible but the service rules of the new

employers shall be applicable, to such teacher.

40

(4) The transferred teacher, shall be the junior most

teacher of his cadre working on the date of his

joining in the college concerned.

(5) The teachers shall be transferred against such

posts for which salary is paid from the salary

payment account. The management of the college

before giving its consent to any teacher, shall ensure

that no enquiry or any proceeding is pending against

the teacher concerned and the post to which he has

been considered to be appointed by transfer shall not

be advertised by the Uttar Pradesh Higher Education

Services Commission.

(6) The transfer application for single/mutual

transfers from one college to other shall be

submitted to the Director, High Education through

the management legally construed and approved by

the University along with the written consent of both

the two management. The Director, High Education

shall submit his recommendations to the

Government within one month from the date of

receipt of the application within one month from the

date of receipt of the application. The Government

shall take decision either on the basis of

recommendation of the Director or on its own.

(7) No travel Allowance shall be admissible to the

teachers against such transfers.

(8) The Manager of the former institution shall send

its service book, Character Rolls, Leave Account,

G.P.F., Group Insurance account and last pay

certificate counter signed by the District Inspector of

Schools/Regional Higher Education Officer, as the

case may be, to the Regional Higher Education

Officer of the Region concerned and to the Director,

Higher Education.”

41

37. It is evident from the above that there is no power

vested in the State Government or any other authority for

that matter to transfer the Principal from one institution to

another institution as it may do for instance in the case of

Government run institutions where Principal from one

government college may be transferred to another

government college in the same cadre. Sub-rule (1) of Rule

4 (supra) does not talk about the power of transfer vested in

any authority. It talks about entitlement of a permanent

teacher to be transferred after 10 years of service only once

in the whole service period. Sub-rule (2) provides that the

transferred teacher shall become an employee of the college

to which he has been transferred. More importantly sub-rule

(4) makes the transferred teacher go to the bottom of the

cadre to which he may be transferred. That provision may

not make much sense when it comes to transfer of a

Principal from one college to another but it certainly shows

that even when there are plurality of posts in the cadre

42

lower than the principal the person transferred from another

institution would figure at the bottom of the said cadre. This

again is a circumstance which negates the theory of

Principals being a part of the same cadre.

38. Similarly in terms of sub-rule (5) the management of

the college has to ensure that no enquiry or any proceeding

is pending against the teacher concerned before giving its

consent for the transfer of the teacher. This means that the

institutions may refuse to relieve a teacher even when he

may like to be transferred, should an enquiry be pending

against him. Sub-rule (6) envisages that the transfer can be

made only by mutual consent.

39. It is abundantly clear from the above that the attribute

of interchangeability and transferability is missing in the

case of Principals – in much the same measure as in the

case of teachers, in the lower cadre. We have, therefore, no

43

hesitation in holding that there is no cadre of Principals

serving in different aided and affiliated institutions and that

the Principal’s post is a solitary post in an institution.

Reservation of such a post is clearly impermissible not only

because the Uttar Pradesh Public Services (Reservation for

Scheduled Castes, Scheduled Tribes and other Backward

Classes) Act, 1994 provides for reservation based on the

`cadre strength’ in aided institutions but also because such

strength being limited to only one post in the cadre is legally

not amenable to reservations in the light of the

pronouncement of this Court to which we shall presently

refer.

40. We may before referring to the decisions of this Court

on the question whether a single post can be reserved,

notice the decision of this Court in Balbir Kaur’s case

(supra) relied upon by Mr. Patwalia. That was also a case

from the State of U.P. It related to appointment of a

44

Principal under the U.P. Secondary Education Services

Commission and Selection Boards Act, 1982. One of the

questions that fell for consideration was whether the post of

Principal in institutions offering secondary education was

amenable to reservation having regard to the Reservation

Act of 1994 referred above. This Court answered the

question in the negative and gave two reasons in support of

that conclusion. Firstly, the Court found that Section 10 of

the U.P. Secondary Education Services Commission and

Selection Boards Act, 1982 expressly excluded the post of

Principal from the purview of the Reservation Act of the year

1994. Secondly and more importantly the post of Principal in

an educational institution being a single post in the cadre

such a post was held not amenable to reservation for any

such reservation would amount to making a 100%

reservation which was found impermissible under Articles 15

and 16 of the Constitution. Relying upon the decision of this

Court in Dr. Chakradhar Paswan v. State of Bihar & Ors.

45

(1988) 2 SCC 214 and Post Graduate Institute of

Medical Education & Research, Chandigarh v. Faculty

Association & Ors. (1998) 4 SCC 1, this Court held that

any reservation qua a single post cadre either directly or by

the device of rotation of roster was not valid. The Court also

held that since the Reservation Act, 1994 did not provide for

clubbing of all the educational institutions in the State of

U.P. for the purpose of reservation there is no question of

clubbing the post of Principals in all the educational

institutions for the purpose of applying the principles of

reservation under the 1994 Act. The following passage is in

this regard apposite:

“it was held that there cannot be any reservation in a

single post cadre and the decisions to the contrary,

upholding reservation in single post cadre either

directly or by device of rotation of roster were not

approved. Besides, as noted above, neither the

principal Act, nor the Rules made thereunder or the

1994 Act provide for clubbing of all educational

institutions in the State of U.P. for the purpose of

reservation and, therefore, there is no question of

clubbing the post of Principals in all the educational

institutions for the purpose of applying the principle

of reservation under the 1994 Act.”

46

41. It was argued on behalf of the respondents that while

Section 10 of the U.P. Secondary Education Services

Commission and Selection Boards Act, 1982 specifically

excluded the post of Head of the institution from the process

of determination of number of vacancies to be reserved for

candidates belonging to Scheduled Caste, Scheduled Tribes

and other Backward Classes, no such exclusion was made in

the case of the 1980 Act that regulates selection for

appointment to the Degree and Post-degree Colleges. This

according to learned counsel for the appellant implied that

wherever the legislature intended that the post of Principal

should be excluded from reservation it specifically provided

so and in case such exclusion was not intended no such

provision was made. The decision in Balbir Kaur’s case

(supra) argued learned counsel for the appellants was on

that basis distinguishable.

47

42. We do not think so. It is true that Section 10 of the

1982 Act which stipulates the procedure for selection of

candidates for direct recruitment requires determination of

the vacancies to be reserved for candidates belonging to SC,

ST and Backward Classes and reference of such vacancies to

be made to the Commission established under the said Act

but excluding the post of Principal/Head of the institution

from the said determination but it is equally true that

Section 12 of 1982 Act with which we are concerned does

not require any exercise to be undertaken by the Institutions

for determining the number of vacancies to be reserved for

candidates belonging to reserved categories. There is

consequently no provision by which the post of

Principal/Head of the institution is excluded from any such

process. The two provisions in that sense are not

comparable. In one case the number of vacancies to be

reserved is required to be determined while in the other no

48

such requirement has been stipulated. Exclusion of the

Principal’s post from such determination under the 1982 Act

cannot, therefore, be overemphasized in the absence of a

provision requiring a determination of the reserved

vacancies under Section 12 of the 1980 Act.

43. That apart we repeatedly asked learned counsel for the

appellant-State and Mr. Dwivedi, learned counsel appearing

for the managements whether there was any rationale for

giving a differential treatment to Principals in Degree & Post-

Graduate colleges in the matter of reservation, keeping in

view the fact that Principals in Secondary Educational

Institutions were not subject to any such reservation. We

neither expected nor got any explanation from the learned

counsel. The reason was obvious. If the posts of Principals

in the secondary school which are much larger in number

than the Degree and Post-Graduate colleges are not

amenable to reservation and have been specifically excluded

49

from that process, there is no earthly reason why posts of

Principals in Degree and Post-Graduate colleges which are

relatively fewer in number available in colleges imparting

higher education ought to be subjected to such reservation.

What is true in the case of secondary schools would,

therefore, be true in the case of Degree and Post-Graduate

colleges also. Any interpretation that may render the legal

position anomalous or absurd shall, therefore, have to be

eschewed.

44. The other reason why we have no difficulty in rejecting

the contention urged by appellants is the fact that this Court

has in Balbir Kaur’s case (supra) specifically examined the

question whether the post of Principals in secondary

institutions can be reserved independent of the provision by

which such post are excluded from reservation. This Court

held that since the posts of Principals are single post such

reservation is not permissible qua them. There is no way

50

that view can be ignored or wished away by the State or the

managements. Whether or not a single post can be reserved

is even otherwise fairly well settled by the decisions of this

Court to which we need refer only briefly.

45. The decision of this Court in Indra Sawhney and Ors.

v. Union of India and Ors., 1992 Supp.(3) SCC 217,

continues to be the locus classicus on the subject of

reservation. This Court in that case held that reservation

under Articles 14, 15 and 16 must be applied in a manner so

as to strike a balance between opportunities for the reserved

classes on the one hand and other members of the

community on the other. Such reservation cannot exceed

50% in order to be constitutionally valid.

46. In Chakradhan Paswan’s case (supra) this Court

relying upon the decision in Arati Ray Choudhury v. Union

of India 1974 (1) SCC 87, M.R. Balaji v. State of Mysore

51

AIR 1963 SC 649 and T. Devadasan v. Union of India AIR

1964 SC 179 held that separate posts in different

institutions cannot be clubbed together for the purpose of

reservation and that reservations may be made only where

there are more than one posts. Reservation of only a single

post in the cadre would amount to 100% reservation and

thereby violate Articles 14(1) and 16(4) of the Constitution.

In Bhide Girls Education Society v. Education Officer,

Zila Parishad, Nagpur and Ors., 1993 Supp (3) SCC 527

this Court held that a single post of Headmistress of an

institution could not be reserved as the same would amount

to making a 100% reservation.

47. The controversy was authoritatively set at rest by the

Constitution Bench decision of this Court in Post-graduate

Institute of Medical Education & Research, Chandigarh

v. Faculty Association and Ors. (1998) 4 SCC 1 case

(supra) where this Court overruled the decisions of this

52

Court in Union of India and Anr. v. Madhav s/o Gajanan

Chaubal and Anr. (1997) 2 SCC 332, Union of India v.

Brij Lal Thakur (1997) 4 SCC 278 and State of Bihar v.

Bageshwari Prasad 1995 Supp (1) SCC 432 and observed:

“34. In a single post cadre, reservation at any point

of time on account of rotation of roster is bound to

bring about a situation where such a single post in

the cadre will be kept reserved exclusively for the

members of the backward classes and in total

exclusion of the general members of the public. Such

total exclusion of general members of the public and

cent per cent reservation for the backward classes is

not permissible within the constitutional framework.

The decisions of this Court to this effect over the

decades have been consistent.

35. Hence, until there is plurality of posts in a cadre,

the question of reservation will not arise because any

attempt of reservation by whatever means and even

with the device of rotation of roster in a single post

cadre is bound to create 100% reservation of such

post whenever such reservation is to be

implemented. The device of rotation of roster in

respect of single post cadre will only mean that on

some occasions there will be complete reservation

and the appointment to such post is kept out of

bounds to the members of a large segment of the

community who do not belong to any reserved class,

but on some other occasions the post will be

available for open competition when in fact on all

such occasions, a single post cadre should have been

filled only by open competition amongst all segments

of the society.”

53

48. In the light of the above decision, we have no

hesitation in holding that the post of principals in each one

of the aided/affiliated institution being a single post in the

cadre is not amenable to any reservation. Question No.(ii) is

accordingly answered in the affirmative.

49. Mr. Patwalia, learned counsel for the selected

candidates then argued that if the High Court was correct in

holding that the provisions of 1994 Act regulating

reservation of vacancy did not apply to the post of Principals

in different affiliated/aided Degree and Post-Graduate

colleges, there was no reason why the undertakings

furnished by the selected candidates to this Court as a step

in aid of their appointments should not be discharged and

the selected candidates allowed to assume office on a

substantive basis subject to any direction which the

competent Court may issue as regards the validity of the

54

selection process and the consequent appointments. He

urged the State Government was not releasing in favour of

the appointed candidates the full benefits of such

appointments in the form of increments and allowances etc.

only because the appointments made were subject to the

outcome of these proceedings and the undertaking furnished

by the candidates. Alternatively, he urged that even if the

appointments made by the State pursuant to the directions

of this Court were to remain incohate and subject to the

outcome of the writ petitions before the High Court there

was no reason why dues legitimately payable to the selected

candidates should not be directed to be released on such

conditions as the Court deem fit and proper.

50. On behalf of the State and the management it was per

contra argued that the release of any further benefits to the

selected candidates could await the disposal of the writ

55

petitions pending before the High Court which disposal could

be expedited in the interest of all concerned.

51. The view taken by the High Court in so far as the

applicability of reservation to single posts of Principal in the

affiliated and aided institutions has been affirmed by us

while answering question No.(ii) above. To that extent the

controversy is being given a quietus. All the same the

question whether there were any malpractices and if so

whether the selection process could be nullified by the State

Government in exercise of its power under Section 6 of the

1980 Act or Article 154 of the Constitution has been left

open by us in the light of the fact that the question

regarding legality of the selection process is pending

adjudication before the High Court where all parties

concerned would have an opportunity to present their

respective cases. A parallel enquiry at the Government level

into those questions has been held by us to be unnecessary.

56

There is, therefore, no final adjudication of the dispute

between the parties in so far as the validity of the selection

process is concerned. Such being the case we do not

consider it necessary to relieve the appointed candidates of

the obligations flowing from the undertaking given by them

subject to which only the appointments were allowed to be

made. This may not, however, mean that the appointed

candidates will not be entitled to claim full benefit of the

post admissible to the incumbent to which they have been

appointed during the period such appointments continue to

remain in force. The directions under which the

appointments were allowed to be made also did not permit

the State to withhold benefits legitimately flowing from such

appointments. If any additional financial benefits by way of

allowances become payable to the appointed candidates the

same must be allowed to be drawn by them. Enjoyment of

all such benefits would also remain subject to the

undertakings which the appointed candidates have filed

57

before this Court.

52. An apprehension was expressed before us that the

matter may continue languishing in the High Court for a long

time especially because of the failure of the writ petitioners

before the High Court in impleading the selected candidates

as parties. It was submitted that orders for addition of the

selected candidates could be passed by this Court to allay

any such apprehensions. We see no impediment in passing

appropriate orders in that regard, especially when, none of

the parties before us were opposed to any such orders

impleading the selected candidates as party respondents to

the pending writ petitions before the High Court.

53. In the result we dispose of these appeals with the

following directions:

58

(1) The impugned orders passed by the High Court to the

extent the same hold that the posts of Principals in

affiliated/aided colleges are not amenable to reservation are

affirmed.

(2) Order dated 12th June, 2007 issued by the Government

appointing the Divisional Commissioner, Allahabad as an

Enquiry Officer to hold an enquiry into the validity of

selection process and the report submitted by the said

Enquiry Officer shall stand quashed and the order passed by

the High Court to that effect affirmed.

(3) The question whether the Government was competent

to direct an enquiry into the validity of the selection process

under Section 6 of the Uttar Pradesh Higher Education

Services Commission Act, 1980 or under Article 154 of the

Constitution is left open in view of the pendency of the writ

petitions challenging the validity of the selection process

before the High Court.

59

(4) The High Court shall in the writ petitions pending

before it be free to examine all issues regarding the

selection process in question including the validity of the

procedure followed in making the same. Depending upon

whether the High Court finds the selection process to be

valid or otherwise the Government shall have the liberty to

institute an enquiry against the members of the State

Services Selection Commission if such enquiry is otherwise

permitted under law. In case, however, the High Court

upholds the selection process and dismisses the writ

petitions there shall be no room left for the State

Government to embark upon any further enquiry into the

matter on the administrative side. The aggrieved party shall

be free to challenge the view taken by the High Court in

appropriate proceedings in accordance with law.

60

(5) The selected candidates who have filed undertakings in

this Court and have been appointed to the posts of Principals

pursuant to the orders of this Court shall stand impleaded as

parties to each of the writ petitions pending in the High

Court and challenging the selection process. The selected

candidates shall based on this direction appear before the

High Court on 2.5.2011 without any further notice in each

one of the petitions and file their counter-affidavits. Failure

on the part of the candidates to do the needful shall be

suitably dealt with by the High Court who shall be free to

proceed ex-parte, against those who fail to comply with this

direction.

(6) In order to expedite the hearing of the case the Chief

Justice of the High Court of Allahabad is requested to place

the writ petitions before a Division Bench of the High Court

for an early hearing and disposal as far as possible before

the 1st December, 2011.

61

(7) Pending disposal of the writ petitions by the High Court

the selected candidates shall be entitled to receive their pay

and allowances including increments etc. otherwise

admissible to the post of Principal as if the appointments

were made on a valid and substantive basis. Such benefits

flowing from the same shall, however, be subject to the

outcome of the writ petitions before the High Court and the

undertakings furnished by the appointed candidates to this

Court which undertaking shall be deemed to have been

continued till such time the writ petitions are finally disposed

of.

54. The parties shall bear their own costs.

……………………………..J.

(V.S. SIRPURKAR)

62

……………………………..J.

(T.S. THAKUR)

New Delhi

March 8, 2011

63