Delhi High Court High Court

Ranveer Singh Rajpoot vs Govt. Of Nct Of Delhi & Ors. on 15 December, 2009

Delhi High Court
Ranveer Singh Rajpoot vs Govt. Of Nct Of Delhi & Ors. on 15 December, 2009
Author: Ajit Prakash Shah
*      IN THE HIGH COURT OF DELHI AT NEW DELHI

+      LPA 545/2009

       RANVEER SINGH RAJPOOT                      ..... Appellant
                        Through Mr. Avadh Bihari Kaushik, Advocate.
                 versus

       GOVT OF NCT OF DELHI & ORS                  ..... Respondents
                       Through Mr. Sushil Dutt Salwan, Advocate for GNCTD.
                       Mr. Sanjeev Sabharwal, standing counsel for the MCD with
                       Mr. Alok Singh, Advocate.

       CORAM:
       HON'BLE THE CHIEF JUSTICE
       HON'BLE DR. JUSTICE S.MURALIDHAR

                 ORDER

% 15.12.2009

1. This appeal is directed against the impugned order dated 22.10.2009 passed by the

learned Single Judge dismissing the Appellant‟s Writ Petition (Civil) No. 7207/2009. We

have heard learned counsel for the parties.

2. The Appellant is a physically handicapped person. There was an advertisement

issued by Respondent No. 3, Delhi Subordinate Service Selection Board (DSSSB), for

the post of Staff Nurse. Admittedly, the advertisement did not provide any reservation

for physically handicapped persons among the vacancies advertised. The Appellant

applied under the unreserved (UR) category. Having failed to be selected, he filed the

aforementioned writ petition in this Court.

3. The first prayer in the writ petition was to restrain the Respondents from

appointing a person to the post pending the disposal of the writ petition. The further

prayer was for a direction to the Respondents to make “appropriate provision for

reservation for the disabled persons as per Section 33 of the Persons with Disabilities

(Equal Opportunities, Protection of Rights and Full Participation) Act, 1995” (Act). The

learned Single Judge recorded the statement of the standing counsel for Respondent No. 2

that after the filing of the said petition by the Appellant it had been decided to make

reservation for disabled persons in future vacancies. However, relief was denied to the

Appellant because he had applied under the UR category.

4. It appears that the aforementioned advertisement was issued at the request of the

Municipal Corporation of Delhi (MCD) for filling up 280 posts of Staff Nurse in the

Health Department, MCD. We have seen a copy of the communication dated 24.11.2009
LPA 545/2009 Page 1 of 2
by the Administrative Officer (Health), MCD in which it is pointed that the DSSSB had

recommended 279 candidates for appointment to the post of „A‟ Grade Staff Nurse in

MCD as against 280 vacancies. Consequently there is one vacancy to be filled up. This

postion has been confirmed by Mr. Sanjeev Sabharwal, learned standing counsel for the

Respondent No. 2.

5. Section 33 of Act mandates the reserving of posts for the physically disabled

persons. Admittedly, no such reservation as mandated by the Act was made while

issuing the advertisement in question. Since there were 280 vacancies, and 279 have

been filled up and one is stated to be available, it appears to this Court to be in the

interests of justice to direct that the Appellant must be admitted to the said vacant seat.

Merely making a provision for the disabled in future in terms of the Act which has been

in force since 1995, is not a satisfactory answer to the grievance of the Appellant. He

cannot be faulted for applying in the UR category when in fact no provision was made for

applying in the disabled category. Since, in any event, there is one vacancy available, the

Appellant should be accommodated by the MCD against the aforementioned vacancy.

We direct that this be done within a period of eight weeks from today.

6. The impugned judgment of the learned Single Judge is hereby set aside. The

Appellant will be appointed to the vacancy in the post of Staff Nurse within a period of

eight weeks from today. The appeal is allowed in the above terms with costs of

Rs.5,000/- which will be paid by the Respondent to the Appellant.

CHIEF JUSTICE

S.MURALIDHAR, J
DECEMBER 15, 2009
dk

LPA 545/2009 Page 2 of 2