PETITIONER:
DAYA RAM TRIPATHI
	Vs.
RESPONDENT:
STATE OF UTTAR PRADESH & ANR.
DATE OF JUDGMENT12/12/1986
BENCH:
REDDY, O. CHINNAPPA (J)
BENCH:
REDDY, O. CHINNAPPA (J)
KHALID, V. (J)
CITATION:
 1987 SCR  (1) 574	  1986 SCC  Supl.  497
 JT 1986  1064		  1986 SCALE  (2)1079
ACT:
    Social  Justice to physically  handicapped	persons--Ap-
pointment to the Provincial Civil Service (Executive Branch)
denied	to  the appellant on the plea  that  2%	 reservation
under  G.O.  No. 43/90/66 Appt. 4 dated 18.7.1972  had	been
revoked	 by the Government letter dated	 1.3.1979--Construc-
tion  and  scope  of the letter	 dated	1.3.1979  explained-
Constitution of India, 1950, Article 38.
HEADNOTE:
    As	far  back as 1972, the Uttar Pradesh  Government  by
G.O.  No.  43/90/66-Apptt. 4 dated July 18,  1972  announced
"for the physically handicapped persons, the reservation  in
all  the services under the Government shall be 2%". AH	 the
Government  Departments were directed to follow	 the  policy
for reservation in services accordingly. Later, by G.O.	 No.
7/4/1971-Personnel-2  dated May 20, 1978 the  Government  of
Uttar  Pradesh while affirming the "reservation of 2%  posts
for the' appointment of disabled persons in all the services
under the Government", defined who a physically	 handicapped
person	was.  Pursuant to a letter from the  Public  Service
Commission there was  a proposal not to reserve any post for
disabled  persons  in  the Provincial  Civil  Service.	This
proposal,  however,  did not result in the issuance  of	 any
G.O.  by the Government. But the Public	 Service  Commission
was  informed  by  the	Government  by	their  letter  dated
1.3.1979 that none of the categories of disabled persure was
suitable  for appointment to the U.P. Civil Service  (Execu-
tive  Branch) and no reservation for disabled persons  might
be made in the Provincial Civil (Executive Branch)  Service.
In  1981  the Chief Secretary, Government of  Uttar  Pradesh
addressed  all	the Secretaries to the Government,  Head  of
Department  and Commissioners in Uttar Pradesh pointing	 out
that though a provision for reservation of 2% posts was made
for  physically	 handicapped persons by	 G.O.  No.  43/90/66
dated July 18, 1972 in the services under the State  Govern-
ment, appointments had not been made of handicapped  persons
in accordance with the reservation. The necessity of  making
appointments  of physically handicapped persons to  the	 re-
served	posts was impressed upon all the Secretaries,  Heads
of  Departments	 and Commissioners and it  was	particularly
brought	 to their attention that 1981 had been	declared  as
"the International Year for
575
the  physically Handicapped Persons'. It was  also  directed
that vacancies should be carried forward and efforts  should
be  made  to ensure that the maximum  number  of  physically
handicapped persons were appointed.
    The	 appellant, a disabled person who was successful  at
the combined State Services Examination held in 1982 by	 the
Uttar Pradesh Public Service Commission was offered the post
of  Manager Marketing and Economic Survey instead of a	post
in  the Provincial Civil Service (Executive) Branch  on	 the
ground	that the reservation of 2% to the  disabled  persons
had  been revoked by the Government letter  dated  1.3.1979.
The  Writ Petition filed by the appellant was  dismissed  by
the Allahabad High Court. Hence the appeal by special leave.
Allowing the appeal, the Court.
    Held:  A perusal of the letter dated 1.3.1979  indicates
that  it was confined to "recruitment on the basis  of	Com-
bined State Services Examination, 1978". It was not intended
to be an amendment of G.O. No. 43/90/66 dated July 18,	1972
or G.O. No. 7/4/1971 dated May 20, 1978. It was not intended
to  depart from general rule of reservation of 2%  posts  in
favour	of  disabled persons in the case of  the  Provincial
Civil Service (Executive Branch). Further in the face of the
communication in 1981 by the Chief Secretary drawing  atten-
tion  of all departments to the G.O. 1972, it is now  futile
for  the Government to contend that the appellant cannot  be
appointed   to	the  Provincial	 Civil	Service	  (Executive
Branch).  Having announced very rightly their  determination
to rehabilitate physically handicapped persons, by reserving
posts  for them in all the services of the  Government,	 the
Government cannot now create needless hurdles. [577C-H]
JUDGMENT:
 CIVIL APPELLATE JURISDICTION: Civil Appeal No. 4460 of
1986.
 From the Judgment and Order dated	16.10.1985 of	the
Allahabad High Court in Civil Misc. Writ Petition No.	5440
of 1983.
S.N. Kacker and J.M. Khanna for the Appellant:
Anil Dev Singh and Mrs. Shobha Dikshit for the Respondents.
The Judgment of the Court was delivered by
576
CHINNAPPA REDDY, J: Special leave granted. The appellant
is a physically handicapped person. He has an	orthopaedic
problem. He suffers from a permanent impediment of the	left
leg, the result Of an old compound fracture. His impediment
did not prevent him from good academic performance. He	went
further. He appeared at the combined State Services Examina-
tion held in February, 1982 by the Uttar Pradesh Public
Service Commission. According to the advertisement issued by
Commission, one post in the Provincial Civil Service (Execu-
tive Branch) was reserved for handicapped persons. However,
the appellant was offered the post of Manager, Marketing and
Economic Survey instead of a post in the Provincial Civil
Service (Executive Branch). He was not offered a post in the
Provincial Civil Service (Executive Branch) on	the ground
that the reservation of 2% in the Uttar Pradesh Civil Serv-
ices for physically handicapped persons had been revoked by
the State Government by their letter dated 1.3. 1979 in
regard	to the Provincial Civil Service (Executive Branch).
Thereupon the appellant filed a Writ Petition under Article
226 of	the Constitution in the Allahabad High	Court.	The
Writ Petition was dismissed by the High Court on the ground
that there was no reservation of posts for physically handi-
capped	persons in the Provincial Civil	Service (Executive
Branch). The appellant has come before us under Article	136
of the Constitution.
 As	far back as 1972, the Uttar Pradesh Government by
G.O. No. 43/90/66-Apptt. 4 dated July 18, 1972 announced
“for the physically handicapped persons, the reservation in
all the services under the Government shall be 2%.” All	the
Government Departments were directed to follow	the policy
for reservation in services accordingly. Latter, by G.O. No.
7/4/1971-Personnel-2 dated May 20, 1978 the Government of
Uttar Pradesh while affirming the “reservation of 2% posts
for the appointment of disabled persons in all the services
under the Government,” defined who a physically	handicapped
person was and added the following instruction:–
 “That in this context, I have to make it clear that	the
physical disability should not be of the nature which	may
cause interference in discharge of duties and	obligations
attached to the concerned service. Accordingly if the serv-
ice is as such that it require continuous use of eye,	then
in such case reservation cannot be given to the blind	per-
sons. In the	same manner if	some services	specifically
involves the hearing faculty then no	reservation can be
given to the deaf persons in such services and in a service
where the use of a particular organ of the body
577
is to be used then the person disabled of that particular
organ cannot be given reservation in that service. On	the
basis of the principle every department will issue necessary
orders regarding reservation for the post under their subor-
dination.”
 It	appears	that there was some discussion	within	the
department pursuant to a letter from	the Public Service
Commission and their was a proposal not to reserve any	post
for disabled persons in the Provincial Civil Service.	This
proposal, however, did not result in the issuance of	any
G.O. by the Government. But the Public	Service Commission
was informed by the Government by their letter	dated	1.3.
1979 that none of the categories of disabled	persons	was
suitable for appointment to the U.P. Civil Service (Execu-
tive Branch) and no reservation for disabled persons might
be made in the Provincial Civil (Executive Branch) Service.
A perusal of the letter dated 1.3. 1979 indicates that it
was confined to “recruitment on the basis of Combined State
Services Examination, 1978”. It was not intended to be an
amendment of G.O. No. 43/90/66 dated July 18, 1972 or	G.O.
No. 7/4/1971 dated May 20, 1978. It was not	intended to
depart	from general rule of reservation of 2% posts in
favour	of disabled persons in the case of the Provincial
Civil Service (Executive Branch). Again in 1981 the Chief
Secretary, Government	of Uttar Pradesh addressed all	the
Secretaries to	the Government, Heads	of Departments	and
Commissioners in Uttar Pradesh pointing out that though a
provision for reservation of 2% posts was made for physical-
ly handicapped persons by G.O. No. 43/90/ 66 dated July	18,
1972 in the services under the State Government, appoint-
ments had not been made of handicapped persons in accordance
with the reservation. The necessity of making	appointments
of physically handicapped persons to the reserved posts	was
impressed upon all the Secretaries, Heads of Departments and
Commissioners.	and it was particularly brought to their
attention that 1981 had been declared as ‘the International
Year for the Physically Handicapped Persons’. It was	also
directed that vacancies should be carried forward and	ef-
forts should be made to ensure that the maximum number of
physically handicapped persons were appointed. In the	face
of this communication from the Chief Secretary, we think
that it is now futile for the Government to contend that the
appellant cannot be appointed to the Provincial Civil Serv-
ice (Executive Branch). Having announced their determina-
tion, very rightly too in our opinion, to	rehabilitate
physically handicapped persons, by reserving posts for	them
in all the services of the Government, the Government cannot
now create needless hurdles. The State Civil Service (Execu-
tive Branch) is a large enough service which	can easily
accommodate physically handicapped
578
persons	in suitable posts. A direction will, therefore, be
issued	to the Government of Uttar Pradesh to	appoint	the
appellant to the Uttar Pradesh Civil	Service (Executive
Branch)	with effect from the date on which he	should	have
been appointed in the ordinary course. He will be entitled
to all the other service benefits. He is also	entitled to
costs. The appeal is allowed accordingly.
S.R.						      Appeal
allowed.
579