Supreme Court of India

Chandigarh Admn. Th. Dir. Pub. … vs Usha Kheterpal Waie & Ors on 2 September, 2011

Supreme Court of India
Chandigarh Admn. Th. Dir. Pub. … vs Usha Kheterpal Waie & Ors on 2 September, 2011
Author: R.V.Raveendran
Bench: R.V. Raveendran, Markandey Katju
                                                     1




                                                                          Reportable


                    IN THE SUPREME COURT OF INDIA


                     CIVIL APPELLATE JURISDICTION


                      CIVIL APPEAL NO. 7570 OF 2011

                     [Arising out of SLP (C) No.3568/2006]




Chandigarh Administration through the

Director Public Instructions (Colleges), Chandigarh              ... Appellant


Vs.


Usha Kheterpal Waie & Ors.                                       ... Respondents





                                 J U D G M E N T

R.V.RAVEENDRAN,J.

Leave granted.

2. There are four Government Arts and Science colleges in Union

Territory of Chandigarh. Till 1988, the Chandigarh Administration,

appellant herein, used to fill the vacancies of the post of Principal of the Arts

and Science colleges by deputation from neighbouring States of Punjab and

Haryana. When the post of Principal in Government College for Boys,

2

Sector 11, Chandigarh was due to fall vacant on 29.2.1988 on

superannuation of a deputationist, two UT cadre lecturers filed an

application before the Central Administrative Tribunal, Chandigarh, seeking

a direction that UT cadre lecturers from the Government Arts & Science

Colleges should be considered for the post of Principal instead of taking

someone on deputation from the neighbouring states. The said application

was ultimately disposed of with a direction to the Chandigarh

Administration to consider the case of the applicants and other lecturers of

UT cadre who may fall within the zone of consideration as may be

determined by a competent authority, for regular appointment to the post of

Principals of the Government Arts & Science colleges, on the basis of

relevant criteria, and appoint those who were found suitable. In pursuance of

the said order, the Chandigarh Administration fixed 30 years experience as

Lecturer as the eligibility criterion for promotion of lecturers to the post of

Principal, though at that time (1989-90) there were no lecturer with 30 years

experience in the cadre. As no UT cadre lecturer possessed such experience,

again deputationists were appointed as Principals in the said colleges.

3. Feeling aggrieved, the UT cadre lecturers again approached the

Tribunal and their applications were allowed by the Tribunal by order dated

3

12.1.1991, quashing the order prescribing 30 years experience as also the

order appointing deputationists. Thereafter, whenever vacancies arose, it is

stated that the appellant promoted UT cadre lecturers as Principals. It may be

mentioned that persons so promoted did not possess a Ph.D. degree.

4. By notification dated 13.1.1992, Chandigarh Administration adopted

the corresponding Service Rules of Punjab with effect from 1.4.1991 to

govern the conditions of service of its employees, where it had no rules

governing the matter. The effect of it was that the provisions of Punjab

Educational Service (College Grade) (Class I) Rules, 1976 (as amended in

1983 (for short `1976 Punjab Rules’) became applicable in regard to the

recruitment of candidates to UT college cadre. Under the said 1976 Punjab

Rules, the qualification and experience for appointment to the service was as

under: For direct recruitment : (a) MA, first division or high second

division (50%) in relevant subject or an equivalent degree of a foreign

university with eight years teaching experience; (b) Ph.D. with eight years

teaching experience; By promotion : Experience of working as a lecturer for

a minimum period of eight years.

4

5. When matters stood thus the Administrator, Chandigarh

Administration, framed and notified the “Chandigarh Educational Service

(Group A Gazetted) Government Arts and Science College Rules, 2000 (for

short `Recruitment Rules’) vide notification dated 29.3.2000 published in

the Gazette dated 1.4.2000. The said Rules were framed in consultation with

the Union Public Service Commission (`UPSC’ for short) and sent to the

Government of India for being issued in the name of the President of India.

As per the said Rules, the appointment to the posts of Principal in

Government Arts and Science Colleges was 25% by direct recruitment and

75% by promotion. The said rules prescribed the educational qualification of

Ph.D. for appointment to the post of Principal by direct recruitment. The

appellant advertised a post of Principal (which was falling vacant on

31.7.2001) on 14.7.2001 prescribing the following eligibility criteria as per

the said Rules :

“Educational and other qualifications required for direct recruits :

Essential: (i) A Doctorate degree or equivalent with at least 55% marks at

the Master’s Degree level from a recognized university or equivalent; (ii)

12 years teaching experience of degree classes in a college affiliated to a

university or equivalent.”

6. Respondents 1 to 4 had joined UT Colleges (Arts & Science) cadre in

1969 and 1970 and were serving as lecturers in the Government Arts &

Science Colleges. None of them possessed a Ph.D. degree. They filed OA

5

No.684/CH/2001 before the Central Administrative Tribunal challenged the

said Recruitment Rules and the advertisement dated 14.7.2001, as

unconstitutional and for a direction that they along with other eligible

candidates from the UT cadre should be considered for promotion to the said

post. It was contended that the Administrator of the Union Territory had no

power to make the said Recruitment Rules, as it was only the President of

India who was competent to frame such rules under Article 309 of the

Constitution of India. They also contended that on earlier occasions the

appellant had promoted lecturers as Principals without insisting upon the

qualification of Ph.D.; and that though they did not possess Ph.D. degree,

having regard to the eligibility criteria earlier being applied, they were

eligible for being considered for the post of Principals, and the Chandigarh

Administration should fill the vacancies of Principals, by applying the

eligibility criteria which was prevalent prior to the making of the said

recruitment rules.

7. The appellant, in its statement of objections filed before the Tribunal

conceded that the “power to notify the recruitment rules for Class I Posts

vested with the President of India”. The appellant stated that they had

forwarded the Recruitment Rules to the government of India under cover of

6

letter dated 21.9.2001, to notify the said Rules under the name of President

of India, and such notification was awaited. They contended that pending

publication of the Rules, they could resort to recruitment in terms of the

draft Rules on the basis of administrative instructions. The appellant also

contested the application by contending that the post in question was

required to be filled under the direct recruitment quota, and none of the

applicants were eligible as they did not possess Ph.D. degree, which was the

qualification prescribed by the university Grants Commission (`UGC’ for

short) and approved by the UPSC, and therefore none of them could be

considered for appointment to the said post.

8. The said application (OA No.648 – CH of 2001) was allowed by the

Tribunal, by order dated 22.4.2002. The Tribunal held that in the absence of

any recruitment rules prescribing such qualification, Ph.D. degree was not an

eligibility requirement for the post of Principal. The Tribunal held that UGC

guidelines would not apply as the Rules providing for 25% by direct

recruitment was not in force; and that even if the new rules were to be duly

framed, such Rules would apply only to future vacancies and not to the

vacancies which arose on 31.7.2001. The Tribunal held that in the absence

of any Rules, it was appropriate to take guidance from its earlier judgments

7

dated 12.9.1989 and 12.11.1991 which accepted the administrative

instructions dated 20.8.1987 permitting UT cadre lecturers to be promoted as

Principals, even though they did not possess any Ph.D. degree. The Tribunal

also rejected the contention of the appellant that as per notification dated

13.1.1992, the 1976 Punjab Rules became applicable under which 75% of

the posts had to be filled by promotion and 25% by direct recruitment with

Ph.D as an eligibility requirement, on the ground that no material was placed

to show that the said 1976 Punjab Rules were ever followed for appointing

Principals in UT of Chandigarh. The Tribunal therefore quashed the

advertisement dated 14.7.2001 inviting applications for the post of Principal

and directed the appellant to fill the vacancy according to law, keeping in

view the eligibility criteria and the past practice till the Rules are framed and

notified by the competent authority. The said order of the Tribunal was

challenged by the appellant before the High Court. The High Court

dismissed the writ petition by impugned order dated 26.10.2005, affirming

the findings of the Tribunal.

9. Feeling aggrieved, the appellant has filed this appeal by special leave

raising the following contentions: (i) When appellant has framed the draft

Rules in consultation with UPSC and had been placed the Rules before the

8

central government, for being notified under the name of the President of

India, pending such notification of the Rules, it was entitled to invite

applications for the post of Principal in terms of the said Rules by treating

them as draft rules under consideration. (ii) The Tribunal and the High Court

could not substitute the eligibility requirements prescribed by the appellant.

(iii) The Tribunal and the High Court could not have ignored the notification

dated 13.1.1992 adopting the corresponding Punjab Rules to govern the

service of its employees wherever there were no rules of the Chandigarh

Administration. (iv) The 1976 Punjab Rules were applicable, and in terms of

it, the advertisement for filling one post of Principal by direct recruitment by

prescribing the eligibility requirement of Ph.D was valid. The appellant also

pointed out that another bench of the Tribunal by order dated 3.8.1995 in

OA No.844-CH of 1994 has clearly held that the 1976 Punjab Rules would

apply to recruitment/employment, having regard to the notification dated

13.1.1992 of the Chandigarh Administration adopting the Punjab Rules; and

as there was a clear divergence between the two decisions of the Tribunal,

the High Court could not have mechanically affirmed the decision of the

Tribunal that the 1996 Punjab Rules were inapplicable.

9

10. The first question for our consideration is whether the appellant could

have prescribed in the advertisement, the educational qualifications for the

post of Principal in terms of its 2000 Recruitment rules. The Administrator

of the Chandigarh Administration made the Chandigarh Educational Service

(Group A) Gazetted Government Arts & Science College Rules, 2000 vide

notification dated 29.3.2000 and published it in the Gazette dated 1.4.2000.

The said Rules were made in consultation with the UPSC, taking note of the

UGC guidelines prescribing Ph.D. degree as an eligibility criteria for the

post of Principals to be filled by direct recruitment. The Rules were sent to

the Central Government for being notified in the name of the President of

India and were pending consideration. It is in these circumstances the

appellant advertised the post in terms of the said Rules, by prescribing the

educational qualification of Ph.D. for direct recruitment to the post of

Principal. In Abraham Jacob vs. Union of India [1998 (4) SCC 65], this

Court held that where draft rules have been made, an administrative decision

taken to make promotions in accordance with the draft rules which were to

be finalized later on, was valid. In Vimal Kumari vs. State of Haryana [1998

(4) SCC 114], this Court held that it is open to the Government to regulate

the service conditions of the employees for whom the rules were made, even

if they were in their draft stage, provided there is a clear intention on the part

10

of the Government to enforce those rules in the near future. In this case, the

High Court however rejected the advertisement on the ground that the

regular rules were not notified by the President of India even after five years,

when the High Court decided the matter. But what is relevant to test the

validity of the advertisement, was the intention of the appellant when the

advertisement was issued. At that time, the appellant had the clear intention

to enforce the Recruitment Rules in future as they had been made in

consultation with UPSC, in accordance with the UGC guidelines and the

Rules had been sent to the Central Government for being notified by the

President and the matter was pending consideration for a few months when

the advertisement was issued. The appellant at that time had no inkling that

there would be inordinate delay or the Rules may not be notified by the

President. Therefore, the advertisement in terms of the 2000 Recruitment

rules was valid.

11. Even in the absence of valid rules, it cannot be said that the

advertisement was invalid. In exercise of its executive power, the appellant

could issue administrative instructions from time to time in regard to all

matters which were not governed by any statute or rules made under the

Constitution or a statute. In fact it is the case of the respondents that the

11

appellant had issued such instructions on 20.8.1987 directing that the

lecturers from UT cadre should be promoted as principals. In fact, the

administrator of appellant had issued a notification on 13.1.1992 adopting

the corresponding Punjab Rules to govern the service conditions of its

employees. If so, the administrator of appellant could issue fresh directions

in regard to qualifications for recruitment. The Recruitment Rules made by

the Administrator were duly notified. Though they were not rules under

Article 309, they were nevertheless valid as administrative instructions

issued in exercise of executive power, in the absence of any other Rules

governing the matter. Once the recruitment rules, made by the

Administrator, were notified, they became binding executive instructions

which would hold good till the rules were made under Article 309.

Therefore, the advertisement issued in terms of the said Recruitment Rules

was valid.

12. The Tribunal and High Court also committed an error in holding that

the appellant could not prescribe the qualifications of Ph.D. for the post of

principal merely because earlier the said educational qualification was not

prescribed or insisted. The Recruitment Rules were made in consultation

with UPSC, to give effect to the UGC guidelines which prescribed Ph.D.

12

degree as the eligibility qualification for direct recruitment of Principals. In

fact, even the 1976 Punjab Rules prescribed Ph.D. degree as a qualification.

In several States, Ph.D. is a requirement for direct recruitment to the post of

a college Principal. When the said qualification is not unrelated to the duties

and functions of the post of Principal and is reasonably relevant to maintain

the high standards of education, there is absolutely no reason to interfere

with the provision of the said requirement as an eligibility requirement. It is

now well settled that it is for the rule-making authority or the appointing

authority to prescribe the mode of selection and minimum qualification for

any recruitment. Courts and tribunals can neither prescribe the qualifications

nor entrench upon the power of the concerned authority so long as the

qualifications prescribed by the employer is reasonably relevant and has a

rational nexus with the functions and duties attached to the post and are not

violative of any provision of Constitution, statute and Rules. [See J.

Rangaswamy vs. Government of Andhra Pradesh – 1990 (1) SCC 288 and

P.U. Joshi vs. Accountant General – 2003 (2) SCC 632]. In the absence of

any rules, under Article 309 or Statute, the appellant had the power to

appoint under its general power of administration and prescribe such

eligibility criteria as it is considered to be necessary and reasonable.

Therefore, it cannot be said that the prescription of Ph.D. is unreasonable.

13

13. The Tribunal and the High Court have held that in the years 1989 and

1991, the Tribunal had accepted the earlier administrative instructions dated

20.8.1987 which required the UT cadre employees to be considered for the

post has to be followed. The fact that at that time Ph.D. degree was not

insisted upon, does not mean that for all times to come, Ph.D. degree could

not be insisted. Ph.D. degree was made a qualification because UGC

guidelines required it for direct recruitment post and the UPSC approved the

same. Therefore, merely because on some earlier occasions, the posts of

Principal were filled by UT cadre lecturers without Ph.D. degree, it cannot

be argued that the Ph.D. degree cannot be prescribed subsequently.

14. The Tribunal and High Court were not justified in holding that 1976

Punjab Rules were not applicable on the ground that no material had been

placed to show that they were followed while appointing a principal in the

past. The fact that the appellant had issued a notification dated 13.1.1992

adopting the corresponding Punjab Rules governing the conditions of

service of its employees, is not disputed. Therefore when appellant acted in

accordance with the said directions, it is not necessary to consider whether

there were any occasion between 1992 to 2001 to invoke the said rules or

whether they were in fact invoked. The notification dated 13.1.1992 could

14

not have been brushed aside in the manner done by the Tribunal and the

High Court.

15. In view of the above, we allow this appeal and set aside the order

dated 22.4.2002 of the Tribunal and the order dated 26.10.2005 of the High

Court. The original application (OA No.648 – CH of 2001) filed by

respondents 2 to 5 before the Tribunal is dismissed. The prayer that

Chandigarh Administration should be directed to fill the vacancies of

Principals in accordance with the eligibility criteria as was prevalent prior to

the issue of the notification dated 14.7.2001, is rejected. The notification

prescribing educational qualification of doctorate degree or equivalent with

55% marks at the Master’s Degree Level examination or 12 years teaching

experience of degree classes in a college affiliated to any university or

equivalent is upheld as validly prescribing the qualifications for filling the

post by direct recruitment.

…………………………..J.


                                                          (R V Raveendran)





New Delhi;                                                ...............................J.

September 2, 2011.                                        (Markandey Katju)