High Court Rajasthan High Court - Jodhpur

Kantilal Meena vs M.D.S. Uni.& Anr on 9 February, 2010

Rajasthan High Court – Jodhpur
Kantilal Meena vs M.D.S. Uni.& Anr on 9 February, 2010
                              1

  IN THE HIGH COURT OF JUDICATAURE FOR RAJASTHAN
                    AT JODHPUR.

                         ORDER.


      Kanti Lal Meena       Vs.       Maharishi Dayanand
                                      Saraswati University
                                      & anr.

                S.B. Civil Writ Petition No.1253/2000 under
          Article 226 of the Constitution of India.


     Date of Order:                   February 9th, 2010.

                       PRESENT
           HON'BLE MR. PRAKASH TATIA, J.
             HON'BLE MR. H.R. Panwar, J.
           Hon'ble Mr. Dinesh Maheshwari,J.

Mr. Harish Purohit for the petitioner.
Mr. R.L. Jangid, Addl. Advocate General.
Mr. Mukesh Rajpurohit for respondent.


BY THE COURT ( Per Hon'ble Mr.Tatia,J):

The substantial question of law referred to the larger

Bench is as under:-

“Whether the select list for admission or for
service, where it is required to be prepared
state-wise, can be prepared district-wise ?”

The facts in short are that the petitioner sought

admission to appear in Pre-Teachers Education Test (for

short “PTET”) in the year 1999. These tests were conducted

for the purpose of admission in various different Teachers

Training Colleges for Bachelors Degree in Education. The

petitioner was a member of Schedule Tribe and he disclosed

so in his application form and according to the petitioner,
2

admission letter was also issued to the petitioner with

specific note on the left top corner of the admission letter

mentioning that it is for member of Schedule Tribe. The

result of the PTET was declared by the respondent-

University and the petitioner was declared successful and

according to the petitioner, in the category of Schedule

Tribe. The petitioner was permitted to take admission in

Mahant Shree Raghunandan Dass Teachers Training

College, Dungarpur. However, in the said admission letter,

the petitioner was shown in the category of candidate of

Dependent of Defence Personnel. The petitioner

immediately contacted the officer-in-charge for the PTET,

1999 and the officer-in-charge of the PTET immediately

made correction in the admission letter and his category

was changed from candidate of Dependent of Defence

Personnel to candidate in the category of Schedule Tribe.

The petitioner, then took admission in the College referred

above at Dungarpur. The petitioner then deposited the fees

and he started pursuing his studies allowed by the said

College at Dungarpur. However, the petitioner and the said

college received registered letter on 22.10.1999, whereby

the officer-in-charge PTET, conveyed to the Principal of the

said College of Dungarpur that if the petitioner does not

produce the certificate of Dependent of Defence Personnel,

his admission be cancelled. The petitioner then challenged
3

the said action of the respondent by preferring S.B.Civil Writ

Petition No.4467/99. In said writ petition, the petitioner was

allowed to continue the studies and, ultimately, the

respondent’s order, cancellation of admission of the

petitioner, was quashed in the petitioner’s Writ Petition

No.4467/99.

In the reply to the Writ Petition No.4467/99, it was

submitted by the respondents that the petitioner was

otherwise not eligible for admission to the B.Ed. Course as

the petitioner secured only 270 marks which was below the

cut off marks in the category of Schedule Tribe for the

District Dungarpur whereas cut off marks for admission to

B.Ed. College in the District of Dungarpur was 334. This

Court in the petitioner’s Writ Petition No.4467/99 observed

that if the petitioner is not otherwise qualified then the

respondents will be free to take action against the petitioner

on the said ground. The respondents then started

proceedings for cancellation of the admission of the

petitioner to the B.Ed. Course on the ground that in district-

wise, the merit list prepared for the admission to the course

of B.Ed., the petitioner was not eligible. Faced with this

situation, the petitioner preferred this writ petition and

stated that the merit list for the admission to the course of

B.Ed. could have been prepared only state-wise and not
4

district-wise. The petitioner’s contention is that in other

districts of the State of Rajasthan number of candidates

have been given admission in the B.Ed. Course who secured

less marks than the petitioner. Earlier the issue for

admission to the B.Ed. Course came up for consideration

before the Division Bench of this Court in the case of

Mahavir Prasad Jangid vs. State of Rajasthan & anr. and

other 214 connected writ petitions. The Division Bench of

this Court vide judgment dated 23.11.1987, held the

district-wise preparation of the merit list for the purpose of

grant of admission to the B.Ed. Colleges is just and legal

and is not arbitrary or ultra vires.

When the present petition came up for consideration

before the learned Single Judge, it was submitted that the

view taken by the Division Bench of this Court in the case of

Mahavir Prasad Jangid(supra) is contrary to the judgment of

the Hon’ble Apex Court delivered in the cases of Govind A.

Mahe & ors. v. State of Maharashtra & ors. ( JT 2000(4) SC

384), Minor p. Rajendran v. State of Madras and others

(AIR 1968 SC 1012) and Minor A. Periakaruppan v. State

of Tamil Nadu & ors. ( AIR 1971 SC 2303). In view of above

judgments, issue has been referred to the larger Bench as

stated above.

5

We considered the submissions of the learned counsel

for the parties and perused the judgments of the Division

Bench of this Court delivered in the case of Mahavir Prasad

Jangid(supra) as well as the judgment of the Hon’ble Apex

Court delivered in the case of Govind A. Mane(supra),Minor

p. Rajendran(supra) and Minor A. Periakaruppan(supra).

Govind A. Mane’s case was decided on the basis of

earlier decisions of the Hon’ble Supreme Court delivered in

the cases of (1) Minor p. Rajendran v. State of Madras and

others (AIR 1968 SC 1012) and (2) Minor A. Periakaruppan

v. State of Tamil Nadu & ors. ( AIR 1971 SC 2303). It will

be worthwhile to consider the judgment of the five Judges

Bench of the Hon’ble Supreme Court delivered in the case of

Minor P. Rajendran(supra) first. In the said case, the

Madras High Court promulgated the Rules for selection of

candidates for admission to the first year integrated

M.B.B.S. Course. There was large rush of the candidates for

admission to the Medical Colleges in the State of Madras,

while the seats were limited. In view of this situation, the

State of Madras framed the Rules for admission to the

candidates wherein provision was made for district-wise

allocation of seats. The Hon’ble Apex Court, while

considering this issue, has held as under:-
6

“The question whether districtwise
allocation is violative of Article 14 will
depend on what is the object to be
achieved in the matter of admission to
medical colleges. Considering the fact that
there is a larger number of candidates than
seats available, selection has got to be
made. The object of selection can only be
to secure the best possible material for
admission to colleges subject to the
provision for socially and educationally
backward classes. Further whether
selection is from the socially and
educationally backward classes or from the
general pool, the object of selection must
be to secure the best possible talent from
the two sources. If that is the object, it
must necessarily follow that that object
would be defeated if seats are allocated
district by district. It cannot be and has not
been denied that the object of selection is
to secure the best possible talent from the
two sources so that the country may have
the best possible doctors. If that is the
object, the argument on behalf of the
petitioners/appellant is that that object
cannot possibly be served by allocating
seats districtwise. It is true that Article 14
does not forbid classification, but the
classification has to be justified on the basis
of the nexus between the nexus between
the classification and the object to be
achieved, even assuming that territorial
classification may be a reasonable
7

classification. The fact however that the
classification by itself is reasonable is not
enough to support it unless there is nexus
between the classification and the object to
be achieved. Therefore, as the object to be
achieved in a case of the kind with which
we are concerned is to get the best talent
for admission to professional colleges, the
allocation of seats districtwise has no
reasonable relation with the object to be
achieved. If anything, such allocation will
result in many cases in the object being
destroyed, and if that is so, the
classification, even if reasonable, would
result in discrimination, inasmuch as better
qualified candidates from one district may
be rejected while less qualified candidates
from other districts may be admitted from
either of the two sources.” (emphasis
supplied)

In the case of Minor A. Periakarupan(supra), Hon’ble

the Apex Court, while considering the identical issue,

observed that “Before a classification can be justified, it

must be based on an objective criteria and further it must

have reasonable nexus with the object intended to be

achieved. The object intended to be achieved in the present

case is to select the best candidates for being admitted to

the Medical Colleges.” The above two decisions were

followed by the Supreme Court in the case of Govind A
8

Mane’s case(surpa).

The facts of this case, already mentioned in earlier

part of the judgment, clearly show that the petitioner

denied admission to the B.Ed. Course because of only

reason that in district-wise merit list he was not eligible for

admission to B.Ed. Course, whereas the other candidates

were given admission in other districts who secured less

marks than the petitioner. The respondents submitted reply

and relied upon admission rules 4 and 5, which provides to

prepare the merit list district-wise and that too after taking

into consideration the district from where the candidate

passed the Secondary School Examination. According to the

respondents, the petitioner since passed the Secondary

School Examination from Dungarpur, therefore, his merit

list was prepared at Dungarpur. From the reply filed by the

State, we do not find any reason on the basis of which it

has been decided to give admission to the B.Ed. Course

after preparing merit list district-wise and no reason in

support of any nexus to be achieved by providing such

criteria for admission to the course of B.Ed. The B.Ed.

Course is available to the candidates who shall ultimately be

imparting education and shall be eligible for appointment to

the post of teacher, obviously, in the entire State of

Rajasthan, then there was no justification for giving
9

preference to those candidates who secured less marks

within the State in competitive examination for giving

admission in the B.Ed. Course providing opportunity to

become teachers in the entire State of Rajasthan. In view of

the above reasons and in view of the judgments of the

Hon’ble Supreme Court, referred above, the decision of the

Division Bench of this Court delivered in the case of Mahavir

Prasad Jangid(supra) will not hold the field.

In view of the judgments of the Hon’ble Supreme

Court, referred above, it is clear that the Constitution of

India does not forbid the reasonable classification but the

classification has to be justified on the basis of nexus

between the classification and the object to be achieved.

The reasonableness in classification by itself is not enough

to support the classification unless there is a nexus between

the classification and the object to be achieved. The object

to be achieved for admission to the technical course

colleges, is to select best talent and the allocation of the

seats district-wise has no reasonable relation with the

object to be achieved. So far as second part of the above

question is concerned, that refers the employment on the

basis of district-wise merit list, that issue is not involved in

the present facts of the case in any manner and, therefore,

there is no need to answer this issue by the larger Bench.
10

The writ petition could have been sent to the Single

Bench of this Court after deciding the question referred to

the Larger Bench but since the petitioner has already

completed his studies in the B.Ed. Course by virtue of order

of this Court as an interim order, therefore, after nine years

of the petitioner’s obtaining the decree of B.Ed., this Court

finds no reason to send the matter back to the Single Bench

of this Court and it is proper to decide the writ petition

itself, as the law point has been decided in favour of the

petitioner, therefore, the action of the respondents seeking

cancellation of the admission of the petitioner to B.Ed.

Course cannot be justified and, therefore, it is held that the

petitioner was entitled to pursue his course of the B.Ed.

irrespective of the fact that in his District, he secured less

marks than the last candidate to whom admission was given

by preparing the district-wise merit list.

The question is answered, as above and the writ

petition of the petitioner is allowed in the terms referred

above.

(DINESH MAHESHWARI),J. (H.R. PANWAR),J. ( PRAKASH TATIA), J.

mlt.