Supreme Court of India

Orissa Public Service Commn.& Anr vs Rupashree Chowdhary & Anr on 2 August, 2011

Supreme Court of India
Orissa Public Service Commn.& Anr vs Rupashree Chowdhary & Anr on 2 August, 2011
Author: . M Sharma
Bench: Mukundakam Sharma, Anil R. Dave
                                                                           REPORTABLE


                   IN THE SUPREME COURT OF INDIA

                    CIVIL APPELLATE JURISDICTION




                   CIVIL APPEAL NO.   6201  OF 2011

                 [Arising out of SLP(C) No. 6751 of 2010]





Orissa Public Service Commission & Anr.                        ....Appellant(s)





                                    VERSUS




Rupashree Chowdhary & Anr.                          ....Respondent(s)





                                    JUDGMENT

Dr. MUKUNDAKAM SHARMA, J.

1. Leave granted.

2. The present appeal is filed against the judgment and order dated

08.12.2009 passed by the Orissa High Court at Cuttack whereby the

High Court allowed the appeal filed by the Respondent No. 1 herein

and ordered for rounding off of the aggregate marks of the

Page 1 of 9

respondent from 44.93% to 45% along with two other candidates but

not parties before the Court and held her eligible to appear in the

interview as per Rule 24 of the Orissa Superior Judicial Service and

Orissa Judicial Service Rules, 2007 [for short “the Rules”].

3. The facts leading to the filing of the present case are that the Orissa

Public Service Commission [in short “the OPSC”] published an

advertisement inviting applications from suitable candidates for the

Orissa Judicial Service Examination, 2009 for direct recruitment to

fill up 77 posts of Civil Judges (J.D), pursuant to which, the

respondent No. 1 applied for the said post. She appeared in the

Preliminary Written Examination held on 15.05.2009. Being

successful in the Preliminary Written Examination, she appeared in

the Main Written Examination which was held from 15-18.07.2009.

The list of successful candidates, who were eligible for interview, was

published on 25.8.2009 in which respondent’s name was not there.

Immediately after publication of the result of the Main Written

Examination, the respondent applied for her marks in the Main

Written Examination and the mark sheet of the respondent was

issued to her on her request on 27.10.2009, which she received on

03.11.2009.

4. After receiving the same, she came to know that she had secured 337

out of 750, i.e., 44.93% of marks in aggregate & more than 33% of

marks on each subject. As per Rule 24 of the Rules the candidates

who have secured not less than 45% of the marks in aggregate & not

less than minimum of 33% of marks in each paper in the written

examination should be called for viva-voce test. Since the respondent

secured 44.93% marks in aggregate she was not called for

interview/viva-voce. Aggrieved thereby she approached the High

Court of Orissa by filing a Writ Petition W.P. (C) No. 16782 of 2009

with a prayer that she should have been called for the interview as

the fraction of marks, i.e., 44.93%, secured by her should have been

rounded off to 45% & in that way she would have fulfilled the criteria

as per the Rules. The High Court vide its order dated 08.12.2009

allowed the writ petition filed by the respondent herein against which

this appeal has been filed, upon which, we heard the learned counsel

appearing for the parties.

5. Learned counsel appearing on behalf of the appellant submitted that

as per Rule 24 of the Rules a candidate who has secured not less

than 45% of marks in aggregate could only be called for the interview

and since the respondent secured only 337 out of 750 marks [i.e.,

Page 3 of 9

44.93%] in the Main Written Examination she was not called for the

interview. Counsel submitted that the High Court erred in permitting

the rounding off of the marks of the respondent as there is no

provision of rounding off or relaxation of marks under the Rules

which permit the Commission to give such a kind of grace to the

respondent. He further submitted that High Court also erred in

permitting 2 more candidates to sit in the interview by rounding off

their marks to 45% even when they were not party to the Writ

Petition before it.

6. Learned counsel appearing on behalf of the respondent however

refuted the contentions made by the counsel appearing for the

appellant and submitted that the High Court rightly and correctly

permitted the respondent to be called for the interview by rounding

off the marks obtained by her to 45%. He further submitted that the

High Court rightly held that in the absence of any Rule dealing with

the fraction of = marks or even less secured by the candidates, while

determining the percentage of marks the same could be rounded off

to the next whole number.

7. Learned counsel appearing for the respondents during the course of

his arguments relied upon the decisions of this Court in State of

Orissa and Another v. Damodar Nayak reported in (1997) 4 SCC

560, State of U.P. and Another v. Pawan Kumar Tiwari and

Others reported in (2005) 2 SCC 10, Union of India v. S. Vinodh

Kumar reported in (2007) 8 SCC 100 and Bhudev Sharma v.

District Judge, Bulandshahr and Another reported in (2008) 1 SCC

233. On scrutiny, we find that the findings recorded in the above

referred cases are not applicable to the facts of the present case.

Facts and findings recorded by this Court in the above referred cases

are distinguishable to facts of the case in hand. Almost all the

aforesaid cases dealt with post or vacancies where it was allowed to

be rounded off to make one whole post. Understandably there cannot

be a fraction of a post.

8. In the light of the detailed records placed before us we have

considered the aforesaid submissions of the counsel appearing for

the parties. The appointment to the post of Civil Judge (J.D.) under

the Orissa Judicial Services is guided by Orissa Superior Judicial

Service and Orissa Judicial Service Rules, 2007 and Rule 24 thereof

specifically deal with the criteria for determining of candidates for

interview. Rule 24 reads thus: –

“24. Determination of number of candidates for interview –

Page 5 of 9

The Commission shall call the candidates for interview

who have secured not less than forty-five per centum of

marks in aggregate and a minimum of thirty three per

centum of marks in each paper in the Main written

examination.”

9. A bare reading of the aforesaid rules would make it crystal clear that

in order to qualify in the written examination a candidate has to

obtain a minimum of 33% marks in each of the papers and not less

than 45% of marks in the aggregate in all the written papers in the

Main examination. When emphasis is given in the Rules itself to the

minimum marks to be obtained making it clear that at least the said

minimum marks have to be obtained by the concerned candidate

there cannot be a question of relaxation or rounding off.

10.There is no power provided in the statute/Rules permitting any such

rounding off or giving grace marks so as to bring up a candidate to

the minimum requirement. In our considered opinion, no such

rounding off or relaxation was permissible. The Rules are statutory

in nature and no dilution or amendment to such Rules is permissible

or possible by adding some words to the said statutory rules for

giving the benefit of rounding off or relaxation.

11. We may also draw support in this connection from a decision of this

Court in District Collector & Chairman, Vizianagaram Social

Welfare Residential School Society, Vizianagaram and Another.

v. M. Tripura Sundari Devi reported in (1990) 3 SCC 655. In the

said judgment this Court has laid down that when an advertisement

mentions a particular qualification and an appointment is made in

disregard of the same then it is not a matter only between the

appointing authority and the appointee concerned. The aggrieved are

all those who had similar or even better qualifications than the

appointee or appointees but who had not applied for the post

because they did not possess the qualifications mentioned in the

advertisement.

12.The entire record of the main written examination was also

produced before us which indicates that there are also candidates

who have got more than the respondent in the aggregate but has not

been able to get 33% marks in each paper and have missed it only by

a whisker. In case, the contention of the counsel appearing for the

respondent is accepted then those candidates who could not get 33%

marks in each paper in the Main written examination could and

should have also been called for viva-voce examination, which would

amount to a very strange and complicated situation and also would

Page 7 of 9

lead to the violation of the sanctity of statutory provision.

13.When the words of a statute are clear, plain or unambiguous, i.e.,

they are reasonably susceptible to only one meaning, the courts are

bound to give effect to that meaning irrespective of consequences, for

the Act speaks for itself. There is no ambiguity in the language of

Rule 24 leading to two conclusions and allowing an interpretation in

favour of the respondent which would be different to what was

intended by the Statute. Therefore, no rounding off of the aggregate

marks is permitted in view of the clear and unambiguous language of

Rule 24 of the Rules under consideration.

14.The High Court, in our considered opinion, has also committed an

error apparent on the face of the records by allowing two more

persons, who secured marks between 44.5% and 45%, to be called

for interview who were not even parties before it and who had not

even shown interest subsequently to be appointed subsequent to the

declaration of the results of the examination but despite the said fact

the High Court directed them also to be called for the interview only

on the ground that they have secured more than 44.5% of marks but

less than 45% marks in the main written examination in aggregate.

15.In that view of the matter, the appeal is allowed and the judgment

and order of the High Court is set aside leaving the parties to bear

their own costs.

………………………………………….J

(Dr. MUKUNDAKAM SHARMA)

…………………………………………..J

(ANIL R. DAVE)

NEW DELHI,

AUGUST 2, 2011.

Page 9 of 9