High Court Patna High Court

Ramesh Kumar vs The State Of Bihar & Ors on 9 August, 2011

Patna High Court
Ramesh Kumar vs The State Of Bihar & Ors on 9 August, 2011
Author: Shiva Kirti Singh
 IN THE HIGH COURT OF JUDICATURE AT PATNA
               ----------

C.W.J.C. No. No.16567 of 2004

——————

In the matter of an application under Articles 226 of
the Constitution of India.

———

Sushil Chand Srivastava, son of late Pyare Mohan Lal,
R/O village Garhia, P.S. Rosra, District- Balia
(U.P.)…………………………………………………..Petitioner.

Versus

1. The State Of Bihar, through the Secretary, Personnel and
Administrative Reforms Department, Bihar, Patna

2. The High Court of Judicature at Patna, through its
RegistrarGeneral, Patna High Court Patna.

3. The Registrar General, High Court of Judicature at Patna,
Patna High Court, Patna

4. The Bihar Public Service Commission, Bailey Road, Patna
through its Secretary

5. The Chairman, Bihar Public Service Commission, Bailey
Road, Patna

6. Rnjeet Kumar son of late Jageshwar Prasad, R/O Mohalla
Nimtalla Chowk, P.S. Munger, District-Munger, at present
posted as Munsif, civil court Araria.

7. The Addl. Secretary, Personnel and Administrative
Reforms , Govt. of Bihar, Patna…………………Respondents
With

C.W.J.C. No. 16634 of 2004

——–

1 Niraj Kumar Roy, son of late Mangar Prasad Sharma,R/o
Mohalla Ranighat, P.S. Sultanpur, District- Patna

2. Panna Lal, son of Shri Borai, R/o Village-Shahbarepur,
P.S. Zafarabad, District- Jaunpur ( U.P.)

3. Sushil Chand Srivastava, son of late Pyare Mohan Lal, R/o
Village- Garhia, P.S. Rosra, District- Balia ( U.P.)
……………………………………………………………. Petitioners
Versus
1 The State Of Bihar, through the Secretary, Personnel and
Administrative Reforms Department, Bihar, Patna
2

2.The High Court of Judicature at Patna, through its Registrar
General, Patna High Court, Patna.

3. The Registrar General, Patna High Court, Patna

4. The Bihar Public Service Commission, Bailey Road,
Patna, through its Secretary.

5. The Chairman, Bihar Public Service Commission, Bailey
Road, Patna

6. Sanjay Kumar son of name not known, R/o Mohalla-
Gajaradh, Ward No.1, Sasaram, P.S. Sasaram, District-
Rohtas, at present posted as Munsif Civil Court,
Aurangabad

7. Shashidhar Vishwakarma, son of name not known, r/o
Mohalla- Mahaddipur, P.S. Kanshi Bazar, District-
Munger, at present posted as Munsif, Civil Court,
Begusarai

8. Md. Haribullah Ansari, son of name not known, r/o
Mohalla- Muradpur, Darji Tola, P.S. Pirbahore, District-
Patna, at present posted as Munsif, Civil Court,
Biharsharif, Nalanda.

9. Miss Sushma Kashyap, D/o Shri R.B. Kashyap, Kashyap
Building, Mohalla Bal Krishnaganj, P.S. Guljarbagh,
District- Patna, at present posted as Munsif, Civil Court,
Jehanabad
10 Mirtunjay Kumar Singh, son of name not known, r/o
village- Padawara, P.S. – Tarapur, District- Munger, at
present posted as Munsif, Civil Court Begusarai.

11. Raj Kumar Prasad, son of late Narayan Prasad, r/o
village- Bidachhawai, P.S. Kiul (R.S.), District-
Lakhisarai, Pin-811310. at present posted as Munsif,
Civil Court, Khagaria

12. The Deputy Secretary, Personnel and Administrative
Department, Govt. of Bihar, Patna…………. Respondents
with

C.W.J.C. No. 3034 of 2009

——-

1. Ramesh Kumar, Son of Kailash Prasad, Resident of
Village- Umarpur, P.S. Kotwali, Jaunpur City, District-
Jaunpur ( U.P.) ……………………………………. Petitioner
Versus

1. The State Of Bihar through the Secretary, Personnel and
3

Administrative Reforms Department, Bihar, Patna.

2.The Registrar General, High Court of Judicature at Patna,
Patna High Court, Patna.

3, The Registrar General, High Court of Judicature at Patna

4. The Bihar Public Service Commission, Bailey Road,
Patna through its Secretary
5 The Chairman, Bihar Public Service Commission,
Bailey Road, patna.

6. Sanjay Kumar, Son of name not known, r/o Mohalla-

Gajaradh, Ward No.1, Sasaram, P.S. Sasaram, District-
Rohtas, at present posted as Munsif, Civl
Court,Aurangabad

7. Shashidhar Vishwakarma, Son of name not known, r/o
Mohalla- Mohaddipur, P.S. Kanshi Bazar, District-
Munger, at present posted as Munsif, Civil Court,
Begusarai

8. Mohd. Habbullah Ansari, son of name not known, r/o
Mohalla- Muradpur, Darji Tola, P.S. Pirbahore,
District- Patna, at present posted as Munsif, Civil
Court, Biharsharif, Nalanda

9. Miss Sushma Kashyap, D/o Shri R.B. Kashyap,
Kashuyap Building, Mohalla Bal Krishnaganj, P.S.
Guljarbagh, District- Patna, at present posted as
Munsif, Civil Court, Jehanabad

10. Mirtunjay Kumar Singh, son of name not known, R/o
village- Padawars, P.S. Tarapur, District- Munger, at
present posted as Munsif, Civil Court Begusarai.

11. Raj Kumar Prasad, Son of late Narayan Prasad, r/o
Village- Bidachhawai, P.S. Kiul ( R.S. ), District-
Lakhisarai, at present posted as Munsif, Civil Court-
Khagaria…………………………………………. Respondents

———

For the petitioners :- Mr. Siya Ram Sahi, Advocate
For the State :- Mr. Sanjay Prakash Verma
A.C. to G.A. 3
( C.W.J.C. Nos 16567of 2004 and C.W.J.C. No.16634/04)

———

For the petitioners:- Mr. Siya Ram Sahi, Advocate &
Mr. M. Mauli, Advocate.

For the State :- A.C. to AAG-14
4

For the B.P.S.C. :- Mr. P.N. Sahi & Mr. Sanjay Pandey
For Patna High Court :- Mr. Jitendra Singh, Sr. Advocate
For private Respts. :- Mr. Ajay, advocate.

PRESENT

THE HON’BLE MR. JUSTICE SHIVA KIRTI SINGH
THE HON’BLE MR. JUSTICE SHIVAJI PANDEY

—————

Shiva Kirti Singh, J The writ petitioners of all the three writ petitions had

taken the 24th Judicial Service Examination conducted by the

Bihar Public Service Commission ( hereinafter referred to as “the

Commission”) pursuant to an advertisement in the year 1990.

They have prayed for quashing the notification no 4691 dated

18.8.2001 issued by the Personnel and Administrative Reforms

Department of State of Bihar contained in annexure-5, whereby 70

candidates were appointed to the post of Munsif in the

general/open category on the basis of their position in the merit

list. The challenge is confined to the appointment of private

respondents 6 to 11, who are at serial nos. 16,20,48,65,66 and 67

of annexure-5 to C.W.J.C. No. 16634 of 2004. Since the cases of

all the petitioners in these three writ petitions are said to be

similar, for the sake of convenience, the facts have been taken,

wherever necessary from the records of aforesaid writ petition

which was argued as the main case. The petitions have made a
5

further prayer for direction to the respondents to appoint them on

the post of Munsif from out of merit list of general category

candidates.

2. Fortunately, the facts are not in dispute. The initial

vacancies advertised by the Commission were seven but with a

stipulation that numbers might be increased. Subsequently, the

number of vacancies was increased to 245 through another

advertisement dated 7-10-1991. The State of Bihar sought to

introduce reservation for some backward categories, beyond the

reservation provided under the Bihar Civil Services (Judicial

Branch ) ( Recruitment ) Rules,1955 ( hereinafter referred to as the

“Rules”) which provide reservation only for S.C. and S.T.

category candidates, through an Ordinance of 1991, which was

later on converted into Act 3 of 1992. By a letter bearing no.

13069 dated Ist. October,1991 the State Government took the

stand that the provisions in the said Act for reservation to various

categories such as Most Back-ward class, Extremely Back-ward

class and women is to be applied to the recruitment through 24th

Judicial Competitive Examination. Accordingly, in the

advertisement dated 7-10-1991 the vacancies were increased to

245, and were categorized as ;- General -123, S.C. -34, S.T. -25,
6

M.B.C.- 29, B.C.- 20, E.B.C.-7 and Women-7.

3. The provisions in the Ordinance were subsequently

incorporated in the Act providing for reservation in the Judicial

Service also and these were challenged through C.W.J.C. No.

7619 of 1991. That writ petition was allowed on 6.8.1993 vide

Judgment reported in 1993(2) PLJR (Deepak Kumar Singh Vrs.

State of Bihar) which was challenged by the State of Bihar

through SLP ( Civil ) No. 16476 of 1993 before the Supreme

Court. The Court allowed the selection process to go on but stayed

appointments vide interim order dated 13.5.94 which was partly

modified on 16.5.95. The matter remained pending there for

sometime but ultimately the said S.L.P. leading to Civil Appeal

No. 9072/1996 ( State of Bihar Vrs. Bal Mukund Sah) was

dismissed by the Supreme Court on 14-3-2000.

4. It is not in dispute that on its administrative side the

High Court by letter dated 18-3-94 advised the Commission to fix

the cut off marks at 45% for the general candidates and at 35% for

S.C./S.T. candidates, with further stipulation that candidates not

more than three times the number of vacancies be called for

interview and for that purpose the qualifying marks may be raised.

Such advice was in accordance with Rule 15 of the Rules.
7

4. The result of written examination was published on 18-

4-1994 in which 539 candidates of different categories were

declared qualified for the viva-voce test. In this list the number of

general category candidates was 377 at cut- off marks of 473,

whereas 162 candidates were shown qualified for different

reserved categories viz. S.C. -66, S.T. -2, M.B.C.-20, B.C.-71 and

Women-3. On 9th May, 1994 the Commission published a list of

195 successful candidates which included 123 candidates of

general category and 72 of reserve category which included 38

O.B.C. and 34 S.C. The final result dated 16-5-94 is annexure-1

to the writ petition.

5. On account of interim order passed by the Hon’ble

Supreme Court in the connected SLP on 13-5-1994, no

appointment could be made till that order was modified on 16-5-

95 permitting appointment of the selected candidates only for

filling up the general category posts but subject to re-

determination of their seniority and subject to result of the Special

Leave Petition. Appointment to reserved posts was kept stayed

with certain conditions relating to determination of seniority, if

reservation was ultimately upheld. The appointment of 123

candidates of General Category was made by notification dated
8

30-11-1995.

6. After dismissal of the appeal by the Supreme Court on

14-3-2000,the Personnel Department of the State Government by

letter no. 6749 dated 18-8-2000 ( Annexure-2) conveyed the

decision of the State Government in the mater to the Commission.

The decision was that in the light of the Judgment of the Supreme

Court no appointment was to be made in the Bihar Judicial

Service from back-ward categories, 34 vacancies for the

Scheduled caste may be filled up from the candidates of that

category recommended vide letter no. 158 dated 16-5-94

(annexure-1); the sole S.T. candidate recommended may be

appointed against one of the 24 vacancies for the Scheduled Tribes

but the rest 23 vacancies were to be carried over as per the

provisions in the Act 3 of 1992 for three recruitment years; and

against the 64 other reserved vacancies, appointment may be made

on the basis of merit from general category. It was pointed out

that two persons namely Ranjit Kumar and Ashok Kumar Gupta

who were candidates belonging to the Back-ward category, had

already been appointed earlier because of recommendation made

by the Commission of 9 candidates ( on merit ) through letter no.

606 dated 28-6-97 and their applications were not being returned
9

with applications and papers of other backward category

candidates. It was emphasized that for the remaining vacancies

which were to be treated as vacancy in general category, the

recommendation should be on the basis of merit lists prepared in

respect of 24th Judicial Service Examination.

6. It is further not in dispute that the direction to carry over

vacancies reserved for Scheduled Tribes was challenged through

C.W.J.C. No. 8655 of 2000 and the writ petition was allowed on

24-1-2001. The particular direction for carrying over the 23

S.T.vacancies was quashed with the direction to act in accordance

with Rule-20 which provides for filling up the unfilled reserved

vacancies of S.T. and S.C. categories with qualified candidates

from the general merit list.

7. The Commission made further recommendation to fill

up the available vacancies treating them to be general category and

accordingly appointments were made on the basis of further

results prepared on the basis of merit in accordance with Rule 19

and published on 1.1.2001 ( Annexure-3) for 64 candidates and

on 17-5-2001 ( Annexure-4) for 23 candidates. This included the

appointments of private respondents on the basis of aggregate

marks obtained by them in the viva voce test and in the written
10

examination as per provisions in Rule 19 of the Rules.

8. It is useful to notice at this stage that a batch of writ

petitions were preferred by general category candidates who were

not in the list of 377 general category candidates qualified for viva

voce test on account of cut off marks at 473 for the general

category. They challenged the result of 64 further general

category candidates published on 1-1-2001. Those writ petitions

were finally dismissed by judgment dated 25-9-2001 reported in

2001 (4) PLJR 276 ( Rameshwar Pati Tripathi Vrs. State of Bihar).

In that case the basis of challenge was that even if the aggregate

marks of some candidates, who had faced viva voce test as

reserved category candidates justified their inclusion in the final

merit list, there were at least three such candidates who had less

marks in the written examination than the cut-off mark for the

general cantegory candidates qualified for viva voce test. The

judgment shows that all aspects of the controversy were

considered in detail and it was finally held that though three of the

petitioners might have a hypothetical chance to appear at the viva

voce test but it would not be just and proper to reopen the viva-

voce tests and interfere with the impugned recommendations

merely because some of the petitioners had a possible chance of
11

facing Viva-voce test for selection, particularly when the

recruitment process was completed pursuant to the interim orders

of the Supreme Court.´ The Court further held that the persons

from the reserved category were called for viva -voce test bona

fide and as per the terms of the advertisement and although this

Court had held that the reservation for other backward category

was not permissible, the S.L.P. preferred by the State was admitted

and the Supreme Court passed an interim order permitting

selection process to be completed.

9. Respondent nos. 6 to 11 were recommended by the

Commission on 17-5-2001 and subsequently vide notification

dated 18-8-2001 ( annexure-5) they have also been appointed

along with others on the basis of aggregate marks obtained by

them. They were posted as Munsif to different Civil Courts by

notification dated 18-8-2001 and are working since last ten years.

10. On hearing the parties, it is found that the main

challenge to the selection and appointment of respondents 6 to 11

is on the same ground as was raised by the petitioners in the case

of Rameshwar Pati Tripathi Vrs. State of Bihar (supra) which was

rejected by the judgment reported in 2001 (4) PLJR 276 (supra).

It was highlighted that in the written test they had secured less
12

than 473 marks which was the cut-off mark for general category

candidates and hence they should not have been permitted to take

the viva voce test as candidates from the general category. It is

not in dispute that they faced the selection process including viva

voce test on account of terms of advertisement and interim order

of the Apex Court to continue with the selection process. It is also

not in dispute that their aggregate marks are between 571 to 540

and are more than aggregate marks obtained by the petitioners.

On facts it is clear that the case of the writ petitioners in the case

of Rameshwar Pati Tripathi ( supra) was superior because they had

not been given the chance to appear in the viva voce test but the

petitioners in the present cases have actually faced the viva voce

test and in aggregate they have secured lesser marks.

11. The main argument advanced on behalf of petitioners

is that Rule 17 has been violated because the Commission was

required to arrange for viva voce test of the candidates on the basis

of marks obtained at the written examination. According to them

if that had been done, then there was a chance that the respondents

may not have qualified for the viva voce test and hence their result

and selection deserves to be quashed.

12. The main features of the case have already been noticed
13

above and it is evident that the Commission arranged for viva

voce test on the basis of marks obtained at the written

examination, while keeping in view the provisions for reservation

in Act 3 of 1992. The action of the Commission was bona fide and

while the matter was pending before the Supreme Court, there

was a direction to complete the recruitment process. On that basis

the viva voce test was conducted and after the final judgment of

the Supreme Court, the State Government conveyed its decision to

the Commission for recommending required number of candidates

on the basis of merit list so that the reserved seats could be filled

up with general category on the basis of merit ( aggregate marks).

In the circumstances, no fault can be found with the action of the

State Government or the Commission or on the part of private

respondents. It has rightly been submitted by the State that the

basic issue remains the same as already finally decided in the

case of Rameshwar Pati Tripathi (supra) and there is no good

reason for interfering with the recommendations and appointments

of the respondents when no interference was made on similar

ground long back in the year 2001.

13. On consideration of the rival submissions and the relevant

facts, we are of the considered view that there is no justification to
14

interfere with the appointment of the private respondents on the

post of Munsif pursuant to orders of appointment contained in

annexure-5 dated 18th August, 2001. All the writ petitions were

argued on the basis that similar issues are involved in these cases,

hence they all shall stand dismissed by this common judgment.

There shall be no order as to costs.

( Shiva Kirti Singh, J.)

Shivaji Pandey,J, I agree
( Shivaji Pandey, J)

Patna High Court, Patna
Dated the 9th August, 2011.

Naresh, AFR