High Court Patna High Court - Orders

Ashok Kumar Mandal vs The State Of Bihar &Amp; Ors on 7 September, 2010

Patna High Court – Orders
Ashok Kumar Mandal vs The State Of Bihar &Amp; Ors on 7 September, 2010
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                          CWJC No.11528 of 2004
                   ASHOK KUMAR MANDAL S/O LATE MEDI PRASAD MANDAL
                   R/O VILL-BHAKHARPUR, PS-PIRPAITI, DISTT-
                   BHAGALPUR, BIHAR----------------PETITIONER
                                  Versus
                   1. THE STATE OF BIHAR
                   2. THE CHIEF SECRETARY, BIHAR, PATNA
                   3. THE COMMISSIONER-CUM-SECRETARY, DEPARTMENT OF
                      PERSONNEL & ADMINISTRATIVE REFORMS, BIHAR,PATNA
                   4. THE HON'BLE HIGH COURT, THROUGH THE REGISTRAR
                      GENERAL,PATNA, BIHAR.---------RESPONDENTS.
                                    -----------

For the Petitioner: Mr. Bindhyachal Singh, Advocate
Mr. Ram Binod Singh,Advocate
For the State: Mr. S.S.Mishra, Advocate
For the High Court: Mr. Piyush Lal, Advocate.

———-

5 7 /9/2010 Petitioner wants a direction upon the respondent

authority to appoint him on the post of peon in the Civil Court,

Saharsa pursuant to the advertisement No. 8/41-8/01-02 published in

a local newspaper AAJ on 14.1.2002. The above mentioned

advertisement was issued by the District & Sessions Judge, Saharsa

for appointment on the posts of clerks and peons in the Civil Court

at Saharsa.

Petitioner states that he was an eligible candidate

belonging to Scheduled Tribes (S.T), fulfilling all the requirements

and he made an application. He was issued an Admit Card and was

even given an interview call which was scheduled to be held on

22.8.2002. Petitioner is supposed to have appeared in the said

interview and as per his assessment he performed rather well before

the Interview Board. Result of the exercise for recruitment was

published on 9.10.2002 and list was forwarded by the District &

Sessions Judge, Saharsa to the High Court for approval. According

to the petitioner the list contained recommendation of 56 candidates
-2-

however the High Court approved only 43 for appointment.

Petitioner’s name did not figure in the list of

recommended candidates for appointment. It is his case that he

enquired into the matter and he learnt that the petitioner was denied

the benefit of appointment because the respondents applied a new

reservation policy notified by the State of Bihar in the official

gazette on 27.8.2002. By virtue of the said gazette notification the

quota for reservation of Scheduled Tribes candidates was brought

down from 10% to 1% which could not be done in case of the

present appointment.

The stand of the counsel is that since the

advertisement was issued in January, 2002 the subsequent gazette

notification effecting change in the quota for Scheduled Tribes

issued on 27.8.2002 could not be applied retrospectively. The

process of appointment should have been carried out on the basis of

the old rule and application of new reservation policy has proved

detrimental to the interest of the petitioner’s right for appointment.

The petitioner has brought on record letter no. 477

dated 11.10.2003 issued by the Department of Personnel and

Administrative Reforms, which shows that the reservation policy

prevalent at the time of sending the requisition to the BPSC, before

bifurcation of the State, would govern the issue and not the changed

reservation policy. According to the petitioner since the requisition

for advertisement was issued prior to the changes brought about in

the reservation quota meant for Scheduled Tribes, the respondents
-3-

could not have reduced the percentage of reservation of Scheduled

Tribes to 1% as per the new reservation policy.

Counter affidavits have been filed on behalf of the

State as well as the High Court. Their stand is that the old

reservation policy in existence in the State of Bihar applied to the

undivided Bihar. The quota for Scheduled Tribes was fixed on the

basis of population in existence before the division of Bihar and

creation of Jharkhand as a separate State. The ground reality is that

after the division of the State, majority population of Scheduled

Tribes fell within the jurisdiction of newly created Jharkhand. This

compelled the State authority to rework the benefit of reservation for

the candidates belonging to the Scheduled Tribes. After due

diligence and deliberation the State of Bihar came to a considered

opinion that looking at the tribal population left in the State of Bihar,

the benefit of reservation for Scheduled Tribes have to be brought

down to 1% from 10%.

The exercise of filling up of the post was carried out

after the bifurcation of the State of Bihar and only the advertisement

was issued before the amendment was notified. The actual selection

and appointment has been made after the new reservation policy was

notified and the benefit of reservation has to be extended at the point

of appointment and not during the course of selection. The

respondents have applied the reservation policy which was in

operation. Even according to the petitioner, the notification was

notified on 27.8.2002 and the result was published and appointment
-4-

made on 9.10.2002. The respondents have done no wrong in

applying the policy in existence at the time of appointment. Not

continuing with earlier reservation policy was the need of the hour

as it would have given undue representation to the Scheduled Tribes,

even though their proportionate representation in the State had

drastically gone down after the bifurcation.

Further submission on behalf of the respondents is

that there is no material or pleading in the writ application which

would show that the petitioner was denied appointment only due to

change in the reservation policy. There is nothing to show that he

came within the zone of consideration in terms of the result

published after selection. The claim of the petitioner is based more

on hypothesis. It is a presumption that he would have come in the

select list, as one of the successful candidate, if 10% reservation was

extended to candidates belonging to Scheduled Tribes category. The

advertisement issued by the respondents did not indicate as to what

would be reservation policy which would apply in the matter of

selection. However selection is one aspect and appointment is

another. Benefit of reservation comes into play only after the

selection and not during the process of selection.

It is also the stand of the High Court that the

selection and recommendation for appointment made by the High

Court would show that there is wide representation from all

categories of persons who are getting benefit of reservation policy.

The claim of the petitioner that continuance of the reservation policy
-5-

would have expanded his chance for appointment is more

hypothetical rather than actual state of affairs.

The benefit of reservation is based on the

demographic representation of the populace and the historical

discrimination which they have socially suffered over many a

century. The benefit of reservation and fixing of percentage thereof

is based on demographic distribution as well as the data gathered by

the State, before a policy decision is notified, extending such a

benefit. The fact that the State of Bihar came to be divided on 15th

November, 2000 and a separate State of Jharkhand came to be

created primarily on the basis of long struggle and demand of

Scheduled Tribes of that area for a separate State. In this

background the State of Bihar has had to relook at the changed

ground reality. The percentage of reservation to be made available to

the left over population of the State had to be reworked. The ground

reality has been reflected by the notification dated 27.8.2002 and it

cannot be ignored only to allow benefit of expanded zone of

consideration to some persons including the present petitioner.

In fact, the Court is of the opinion that applying the

old principle of reservation which was in existence before

bifurcation and extending the benefit of reservation beyond the

percentage of the population of Scheduled Tribes would be

prejudicial to the interest of other castes and community who

remained in Bihar, after the bifurcation. In addition to that the Court

has taken note of the fact that the benefit of reservation is to be
-6-

applied at the time of appointment and not during the process of

selection. After the selection process is gone through, the question

would arise as to how many posts are to be offered to which castes

depending on the reservation policy existing at the time of

appointment.

Since the new reservation policy was already in

place on 27.8.2002 and the appointment came to be made on

9.10.2002, the respondents have done no wrong by applying the new

policy.

The Court is also in agreement with the submission

of the respondents that the case of the petitioner is based more on

hypothesis than the ground reality. In absence of any empirical

evidence that continuance with the old reservation policy would

have brought the petitioner within the zone of consideration for

selection and appointment the writ seems to be misplaced.

Petitioner’s name does not figure in the merit list prepared by the

respondents either in the category of selected candidates or in the

category of wait listed candidates. This writ application is more of a

fishing kind of application without any substantive facts and law in

favour of the petitioner.

This writ application is dismissed.

RPS                            (Ajay Kumar Tripathi, J.)