Supreme Court of India

Mohinder Sain Garg Etc. Etc vs State Of Punjab And Ors on 15 November, 1990

Supreme Court of India
Mohinder Sain Garg Etc. Etc vs State Of Punjab And Ors on 15 November, 1990
Equivalent citations: 1990 SCR, Supl. (3) 108 1991 SCC (1) 662
Author: N Kasliwal
Bench: Kasliwal, N.M. (J)
           PETITIONER:
MOHINDER SAIN GARG ETC. ETC.

	Vs.

RESPONDENT:
STATE OF PUNJAB AND ORS.

DATE OF JUDGMENT15/11/1990

BENCH:
KASLIWAL, N.M. (J)
BENCH:
KASLIWAL, N.M. (J)
FATHIMA BEEVI, M. (J)

CITATION:
 1990 SCR  Supl. (3) 108  1991 SCC  (1) 662
 JT 1990 (4)   704	  1990 SCALE  (2)1014


ACT:
 Civil Service:
     Excise and Taxation Inspectors-- Appointment of--Exami-
nation-Viva  voce--Value  and importance of--Fixing  25	  of
total marks  Whether arbitrary and excessive--Calling for  a
large	number	 of  candidates--Whether   vitiates   selec-
tion--Quashing of selection-Desirability of.



HEADNOTE:
    For	 filling up 47 posts of Excise and Taxation  Inspec-
tors in Punjab, the Chairman, Selection Committee issued  an
advertisement  in newspaper. The advertisement	stated	that
there would be three written papers in English, Punjabi	 and
General	 Knowledge  of Degree Standard and would  carry	 100
marks  each. Those who obtain 33% in each paper and  40%  in
the  aggregate were to be called for interview	which  would
carry 100 marks.
    The	 examination  was held and the	Selection  Committee
called more than 1200 candidates for interview. By the	time
the  Selection	commenced  the vacancies  increased  to	 54.
comprising  of 28 posts or Taxation Inspectors and 26  posts
of Excise Inspectors. After the interview and selection, all
the  54 posts were filled, taking into account the  reserva-
tions made for Scheduled Caste, Backward class,	 Ex-service-
men, dependents of freedom fighters etc. The appellants	 who
were unsuccessful in the interview filed a Writ Petition  in
the  High  Court challenging the procedure  adopted  by	 the
Selection  Committee.  The  High Court	dismissed  the	Writ
Petitions following two Judgments of its Full Bench, v. iz.,
Joginaer  Singh v. State of Haryana, AIR 1966 Punjab &	Har-
yana 339 and Vikram Singh & Ors. v. The Subordinate Services
Selection Board, Haryana & Ors'., AIR 1988 Punjab &  Haryana
299.  The appellants have preferred the appeals	 by  special
leave,	against	 the Judgment of the High  Court.  The	Writ
Petitioners  have approached this Court	 direct	 challenging
the selection made.
    The appellants and the petitioners contended that  since
the  Selection	Committee  had called  1200  candidates	 for
interview for only 54 posts, it gave the power of arbitrari-
ness  for selection of the candidates. It was impossible  to
carry out a satisfactory viva voce list if such a large
109
number	of candidates were called for interview. The  inter-
view was not only casual but also superficial and stoppy and
the assessment made at such interviews can never reflect the
true  measure of the personality of the candidates.  It	 was
also contended that keeping 100 marks for interview, that is
25 per cent of the total marks, gave arbitrary powers to the
Selection  Committee, and hence violative of Article  14  of
the Constitution.
    On	behalf of the respondents it.was contended that	 the
Writ  Petitions and appeals were not maintainable since	 all
the  respondents in the High Court were not impleaded;	that
since the selected candidates have already joined the  posts
such  appointments may not be quashed. It was  further	con-
tended	that  the observations made in Ashok  Kumar  Yadav's
case have no relevance to the present cases since the selec-
tion was made by Departmental Selection Committee and not by
Public	Service Commission; that all the candidates who	 had
qualified  in the written examination had to be	 called	 for
interview irrespective of the number; that marks were award-
ed  by the members of selection Committee who were  experts,
solely	on the basis of the response of candidates and	that
no excessive marks were awarded to any candidate.
    Dismissing the Writ Petitions and one appeal and  allow-
ing the other appeals, this Court,
    HELD:  1.1. Ashok Kumar Yadavs case was decided in	1985
and  there  is	no reason why the State of  Punjab  did	 not
follow the same for making selections in 1989 for the  posts
of  Excise and Taxation Inspectors. It is no  doubt  correct
that the selection of Taxation and Excise Inspectors is done
by  a Subordinate Selection body and not by  Public  Service
Commission yet no valid reason has been given as to why that
principle should not be applied in these cases as well. Even
if the said principle may not in terms apply in these  cases
to  the extent of laying down 12.5% of the total  marks	 for
viva  voce test which was made applicable for selections  to
be made by V.P.S.C., the percentage of viva voce test in the
present	 cases	at 25% of the total marks is  arbitrary	 and
excessive. There could be no gain saying that viva voce test
cannot	be  totally dispensed with, but taking note  of	 the
situation and conditions prevailing in our country, it would
not be reasonable to have the percentage of viva voce  marks
more than 15 per cent of the total marks in the selection of
candidates  fresh from college/school for public  employment
by direct recruitment where the rules provided for a compos-
ite  process of selection---namely, written examination	 and
interview. [133G-H; 134A-C]
110
    1.2. It would be doing injustice to such candidates, who
have  already  been selected and have joined the  posts,  to
quash  their selections even if it is held that 25 per	cent
marks for viva voce test were excessively high. [134D-E]
    1.3. Though it was not proper for the Selection  Commit-
tee to have called as much as 1200 candidates for  selection
of 54 posts, the selection cannot be vitiated merely on this
ground	as  such action is not tainted by any mala  fide  or
oblique	 motive. The respondents also stated that  they	 had
called all the eligible candidates as the same practice	 was
followed  since	 1970 and according to the  rules  all	such
candidates had qualified in the written examination, and had
to be called for interview.
    Ashok Kumar Yadav and Ors. etc. etc. v. State of Haryana
JUDGMENT:

etc. v. State of Tamil Nadu & Ors., [1971] 2 SCR 430; Miss
Nishi Maghu and Ors. v. State of J & K & Ors., [1980] 4 SCC
95; Ajay Hasia & Ors. v. Khalid Mujib Sehravardi and Ors.,
[1981] 1 SCC 722; Koshal Kumar Gupta & Ors. v. State of J &
K and Ors.,
[1984] 3 SCR 407, relied on.

State of U.P. v. Rafiquddin and Ors., [1987] Supp. SCC
401; Mahmood Alam Tariq and Ors. v. State of Rajasthan &
Ors., [1988] 3 SCC 241; distinguished.

Liladhar v. State of Rajasthan & Ors., [1981] 4 SCC 159,
referred to.

2. Even if the entire selection is quashed and a direc-
tion given to hold the viva voce test afresh by reducing the
percentage of marks, it would be a futile exercise so far as
the two Writ Petitioners are concerned, as they stood no
chance of being selected even remotely. According to Ashok
Kumar Yadav’s case candidates should be called only three
times the number of seats available for appointment. If that
criteria was applied then the two Writ Petitioners had
absolutely no chance of being called for interview for the
one post of Taxation Inspector in the category of backward
class. [135C-E].

Ashok Kumar Yadav and Ors. etc. etc. v. State of Haryana
& Ors. etc. etc. [1985] Suppl. SCR 657, referred to.
3.1. In the general category 897 candidates had appeared
in interview and so far as one of the four appellants, viz.,
Rajesh Kumar
111
Saili is concerned, he secured 26 marks in interview and his
position was 668th. He stood no chance of being called for
interview if candidates upto three times the number of the
posts were called for interview. Even if the percentage of
marks in viva voce was reduced from 25 per cent to 15 per
cent he stood no chance of selection even remotely. [135G-H]
3.2. The respondents are directed to appoint the other
three appellants belonging to general category on the posts
of Taxation Inspector/Excise Inspector as the case may be,
if they are otherwise found suitable for these posts. It is
further made clear that in case anyone of these appellants
has become over-aged during this period, this would not be
considered as a disqualification for their appointment to
the above post. [136G-H; 137-A]

&