Supreme Court of India

Barot Vijaykumar Balakrishna & … vs Modh Vinaykumar Dasrathlal & Ors on 5 July, 2011

Supreme Court of India
Barot Vijaykumar Balakrishna & … vs Modh Vinaykumar Dasrathlal & Ors on 5 July, 2011
Author: A Alam
Bench: Aftab Alam, R.M. Lodha
                                                                                     REPORTABL
                                                                                             E

                     IN THE SUPREME COURT OF INDIA

                       CIVIL APPELLATE JURISDICTION


                   CIVIL APPEAL NOS. 4959-4962 OF 2011

                [Arising out of SLP (C) Nos. 5177-5180 of 2010]




Barot Vijaykumar Balakrishna & Ors.                                        ... Appellants


                                           Versus


Modh Vinaykumar Dasrathlal & Ors.                                         ... Respondents





                                          WITH




                        CIVIL APPEAL NO. 4963 OF 2011

                   [Arising out of SLP (C) Nos. 3584 OF 2010]


Gujarat Public Service Commission & Anr.                                   ... Appellants


                                           Versus

Modh Vinaykumar Dasarathlal & Ors.                                           ... Respondents

        

                                    J U D G M E N T

AFTAB ALAM, J.

1. Leave granted.

2. These appeals arise from a batch of writ petitions filed before the

Gujarat High Court questioning the validity of the appointments of Assistant

2

Public Prosecutor (Class-II) made from the select list prepared on the basis

of the written examination and viva voce and personality test held by the

Gujarat Public Service Commission. The challenge was based on the ground

that the minimum qualifying mark, separately fixed for the viva voce, was

introduced just two or three days before the commencement of the oral tests

though it was not stipulated in the advertisement issued by the Commission

for filling up the posts. According to the writ petitioners (respondents before

this Court), the introduction of the minimum qualifying mark for the viva

voce, after the commencement of the selection process was, illegal and

actuated by bias on the part of the Commission. It led to a number of highly

anomalous results and completely vitiated the selections and the

appointments made on that basis.

3. A learned single judge of the High Court did not accept the writ

petitioners’ contention and dismissed all the writ petitions by judgment and

order dated August 17, 2009, passed in Special Civil Application No.7699 of

2009 (and other analogous cases).

4. Against the judgment of the single judge, the writ petitioners filed

intra-court appeals and a division bench of the High Court allowed the

appeals and set aside the judgment of the single judge. It held that the action

of the Commission in introducing the minimum qualifying mark for the viva

3

voce, in the middle of the selection process, was bad and “the Commission

appears to have guided by legal malafide (sic)”. It, accordingly, quashed the

select list and the appointments made on its basis and directed that a fresh

list be drawn up on the basis of the aggregate of marks obtained by the

candidates in the written test and the viva voce regardless of the minimum

qualifying mark prescribed by the Commission for the viva voce. It directed

the concerned authorities to complete the process within 2 months from the

date of the judgment and till then permitted the appointees to continue to

serve in their respective positions.

5. Against the judgment of the division bench, the appeals are filed (i) by

the candidates (102 in number) who were appointed as Assistant Public

Prosecutors on the basis of the impugned selection made by the Commission

(and who were not parties in the writ petitions, or the intra court appeals

before the court) and (ii) by the Gujarat Public Service Commission.

6. Before proceeding to examine the facts of the case and the rival

contentions of the parties, it may be stated that on behalf of the respondents,

it was accepted that the direction by the division bench of the High Court to

draw up the merit list ignoring the minimum qualifying mark separately

fixed for the viva voce may not be sustainable as that would be contrary to

the statutory rules governing the selection and appointment. The only course

4

left open, therefore, was to scrap the entire selection process and start from

the beginning all over again.

7. Coming to the facts of the case, it is interesting to note how the

process of filling up the posts of Assistant Public Prosecutor in such large

numbers was put into motion. From a limitation petition, for condoning the

inordinate delay of 1695 days in filing a State criminal appeal, it came to

light that there was acute shortage of Assistant Public Prosecutors and as a

result, the functioning of the subordinate criminal courts in the State badly

suffered. The High Court took up the matter and on its initiative, the State

Government sanctioned 180 new posts of Assistant Public Prosecutors. After

due consultation with the Gujarat Public Service Commission and the

concerned authorities of the State Government, the Advocate General of the

State, assured the High Court that all the newly sanctioned posts and the

vacancies existing in the already sanctioned cadre (242 in total) would be

filled up in a time bound manner on the basis of rules especially framed for

the purpose as a one time measure. The statements made by the Advocate

General before the High Court are recorded in the order dated October 08,

2008, passed by a division bench of the High Court in Criminal

Miscellaneous Application No.13937 of 2007 in Criminal Appeal No.487 of

2006. From the order of the High Court it appears that the Advocate General

5

stated before the court that selection would be made on the basis of a written

test followed by oral interviews and minimum qualifying marks would be

fixed for the tests. The relevant passage in the High Court order is as

follows:

“…. Shri Trivedi, learned Advocate General, in consultation

with the Secretary, GPSC, has further submitted that

approximately three times of number of posts to be filled in,

starting from top to bottom, the applicants will be called for

Oral Interviews. However, minimum qualifying marks will be

prescribed and the aforesaid will also be reflected and/or

notified in the Advertisement…..”

8. The High Court passed the order incorporating the statements made

by the Advocate General and directed the concerned authorities to make

appointments on all the available posts of Assistant Public Prosecutor

following the time schedule given in the order.

9. In furtherance of the Advocate General’s assurance given to the court

and in compliance with the court’s direction on that basis, a set of rules

called the Assistant Public Prosecutor, Gujarat General State Service Class II

Recruitment (Examination) Rules, 2008 (for short “the Recruitment Rules”)

were framed by the State Government under the proviso to Article 309 of the

Constitution of India and published in the Gujarat Government Gazette,

Extraordinary, dated, August 6, 2008. Rule 12 of the Recruitment Rules

dealing with the nature of examination provided as under:

6

“Nature of Examination

12 (1) The examination shall be in two parts as shown in

Appendix. Part I shall be written examination and Part II shall

be viva-voce and Personality Test.

(2) The Commission shall fix the qualifying marks to be

obtained by a candidate in Part-I of the examination in

Appendix and shall call only those candidates who fulfil

qualifying standard for Viva-voce and Personality Test.

Provided that candidates belongs to the Scheduled Castes,

Scheduled Tribes or Socially and Educationally Backward

Classes including Nomadic Tribes and Denotified Tribes, may

be summoned for viva-voce and Personality Test by applying

relaxed standard in Part-I of the examination if the Commission

is of the opinion that sufficient number of candidates from

those communities are not likely to be called for viva-voce and

personality test on the basis of the qualifying standard for

general category in order to fill up the vacancies reserved for

such categories.

(3) The commission shall fix the qualifying marks to be

obtained by a candidate in the viva-voce and personality

test.

(4) The candidate shall be required to attend the written part of

the examination and viva-voce and personality test at his own

expense;

(5) If the candidate, who is qualified for the viva-voce and

personality test, fails to attend the viva-voce and personality

test, shall not be eligible for selection.”

(emphasis added)

10. Rule 14 dealt with the result of the examination and in sub-rule (1)

provided as follows:

“Result of Examination

14(1) After two stage of the examination are over, the

commission shall prepare the result arranging the marks of the

candidates seriatim according to merit taking into consideration

the total marks obtained by the candidates as per the

qualifying standards fixed for the written examination and

7

viva-voce and personality test and shall declare a list of

qualified candidates accordingly.”

(emphasis added)

At the end of the Recruitment Rules there was an Appendix in two parts.

Part I contained the details concerning the written examination which would

consist of five papers with an aggregate of 600 marks; part II provided that

there would be a viva voce and personality test of 75 marks.

11. After the Recruitment Rules were framed and notified, the

Commission on October 17, 2008 issued an advertisement inviting

applications for filling up 242 posts of Assistant Public Prosecutor (Class II).

Of the 242 posts available, 122 were to be filled up on open merits and the

remaining was reserved for the different reserved categories. Under the

marginal heading, “Particulars of Examination”, it was stated that the

examination would consist of two parts, i.e., written (objective test) and oral

interview. The question paper of written examination (Part I) would be of

300 marks. In connection with the second part of the examination relating to

the oral interview it was stated as follows:

“PART- II Oral Interview- 30 Marks

The candidate obtains minimum 105 marks in the written

examination i.e. as decided by the Commission, and the

candidate who fulfils the educations qualifications, age,

experience, etc., as mentioned in the advertisement shall be

called for the oral interview in exact numbers and there shall be

8

30 marks for the oral interview. The final result of this

examination shall be published as per the recruitment rules.

The examination is of objective aptitude type, the

provision of re-checking is not adopted. The final result of the

examination shall be furnished on the basis of the total marks

obtained in written as well as oral examination/interview….

12. Two things are to be seen from the advertisement. One, though in the

Recruitment Rules, 600 marks were allotted for the written examination and

75 for the viva voce, in the advertisement the written examination was given

300 and viva voce 30 marks. The second, though the minimum qualifying

mark of 105 out of 300 was fixed for the written examination, no qualifying

mark was fixed separately for the viva voce as required by rule 12 (3) of the

Recruitment Rules. Nevertheless, there was a broad and general stipulation

that, “the final result of this examination shall be published as per the

recruitment rules”.

13. The first discrepancy in regard to the allotment of marks to the written

and oral tests respectively, though not quite vital, was rectified by the

notification dated October 24, 2008, issued by the State Government, under

the proviso to Article 309 of the Constitution. By this notification, rule 19

was added at the end of the Recruitment Rules which reads as under:

“19. Notwithstanding anything contained in these rules, the

competitive examination, held by the Commission pursuant to

the advertisement issued during the year 2008 for the

recruitment to the post specified in rule 3, shall be the multiple

9

choice objective type written examination for 300 marks from

the subjects mentioned in Papers I, II, III, IV and V in Part I of

the Appendix,

Provided that

(i) For papers I and II of the Gujarati and English in Part I of

the Appendix respectively except grammar, all other

topics be deemed as excluded.

(ii) In Part II Viva-voce and Personality Test, the maximum

of 75 marks, shall be read as 30 marks and

(iii) The provisions of rules 12,13,14 and 16 shall apply

mutatis mutandis to such competitive examination”

(emphasis added)

14. The written test was held by the Commission on January 11, 2009 and

its result was published on March 20, 2009 by giving out the roll numbers

(and not the names) of the qualifying candidates. Approximately 5,550

candidates sat for the written examination out of which 790 candidates were

short-listed for being called for the oral interview. After the publication of

the result of the written test the marks obtained by the short-listed candidates

were kept in a sealed cover.

15. At this stage, while preparations were underway for holding the viva

voce of the short-listed candidates, in the meeting held on April 22, 2009, it

was decided that in terms of rule 12(3) of the Recruitment Rules, the

Commission was required to decide the minimum qualifying marks for the

viva voce. Accordingly, on April 23, 2009, the Secretary to the Commission

submitted the proposal together with a copy of the Rules for order of the

Commission and on the same day the Commission took the decision fixing

10

10 out of 30 as the minimum qualifying mark for the viva voce. The

proceedings of the Commission dated April 23, 2009 read as follows:

“The Commission has taken following decision after

discussion.

The Commission shall decide qualifying marks to be

obtained by the candidate in interview under rule 12(3) of

Recruitment (Examination) Rules (Page No.5/C) for this post.

Accordingly, the Commission is supposed to decide minimum

qualifying marks for considering the candidate successful, in

interview. Hence, after careful consideration the Commission

decides that to get out of the maximum 30 marks of the

interview, 10 marks as minimum qualifying marks.

The intimation of this decision may be given in time, to

every candidate before they appear in interview. For this

purpose the Commission gives its approval for procedure to be

followed as per suggestion made in paragraph No.3 shown

against- on previous page. Further, this decision may be

displayed on notice board in such a proper way that all the

concerned persons may get intimated. It may please be noted

that it may get published tomorrow.

                Sd/- Member                                      Sd/- Chairman

                [Shree Variya]                                   (Shree Bhavsar]

                     23.4.09                                             23.4.09


                                                                                      Sd/- Secretary

                                                                                           23.4.09




                                                                                      J.S./D.S.

                                                                           Sd/- (Jt.Secretary)

                                                                                      24.4.09 


The details to be displayed on Notice board as well as

taken in to register in consonance with the above decision is

submitted for approval.

11

1. Following details may be displayed on notice board.

As per rule 12(3), the Commission has decided the

minimum qualifying 10 marks out of 30, for the candidate

appearing in interview (Viva-Voce) of Assistant Public

Prosecutor Class-II. The candidate getting less marks than the

this may not be eligible for selection. Which may be please

noted.

Make a note in the register as below, in which signatures

of the candidates are being taken at the time of interview.”

16. Here it needs to be clarified that normally the Gujarat Public Service

Commission consists of a Chairperson and four members but at that time the

positions of three members were vacant and only a Chairman and a member

comprised the Commission. Hence, the proceedings are shown to have been

signed by the Chairman and one member.

17. In accordance with the Commission’s direction, the decision fixing 10

out of 30 marks as the minimum qualifying mark for the viva voce was put

up on the notice board. Further, each candidate was individually intimated

and was made to sign a declaration/consent form before going for the oral

test. The consent form bore the following declaration under which the

candidates were required to put their signatures:

“Under recruitment rules 12(3) the commission has

prescribed 10 qualifying marks to be obtained by candidates out

of 30 in viva-voce test for appointment to the post of Assistant

Public Prosecutor (Class -II) and it is to be noted that the

candidates who will secure less than 10 marks will not be

12

eligible for recruitment to the post of Assistant Public

Prosecutor.”

(emphasis added)

18. The forms signed by each of the candidates are on record.

19. The viva voce of all the 790 short listed candidates was held from

April 27, 2009 to July 9, 2009. On July 15, 2009, marks of the written test of

the candidates who were called for interview were taken out of the sealed

cover and on July 16, the Commission declared the final result as per Rule

14(1).

20. In the facts as stated above, we are completely unable to see any

illegality in the selection process much less any bias or malice of any kind.

But on behalf of the writ petitioners-respondents, it is contended that it is a

clear case of bias. It is alleged that in order to bring in its favoured

candidates the Commission found it necessary to exclude a sufficient

number of meritorious candidates by any ruse and the minimum qualifying

mark for viva voce was introduced at the last minute only for that intent and

purpose. The respondents pointed out that the application of the minimum

qualifying mark separately for the viva voce excluded some candidates who

would have been selected only on the strength of their marks in the written

test even though they were given nil mark in the viva voce. The respondents

cited several kinds of figures before the High Court to high light the

13

“anomalies” resulting from the introduction of the minimum qualifying

mark for the viva voce. It was pointed out that 81 out of the 203 selected

candidates had got the minimum qualifying mark in the viva voce, i.e., 10

out of the total of 30; 190 candidates out of 790 called for interview got just

8 or 9 marks in the viva voce and were, thus, excluded from the final select

list; 503 candidates out of the 790 called for interview got less than the

qualifying mark in the viva voce. One or two more examples of a similar

nature were also cited by the respondents. The Division Bench of the High

Court appears to have attached considerable importance to these so called

anomalies and its judgment seems to have been influenced by these results.

21. We are unable to accept or even to follow the allegation based on the

figures as cited above. It is necessary to bear in mind that no objection can

be taken to the fixing of the cut off mark separately for the viva voce as that

is the mandate of the statutory rules governing the recruitment. What alone

can be objected to is the omission to specify the cut off mark for viva voce

in the advertisement and fixing it later on. But we fail to see any connection

between the “anomalies” and the fact that the cut off mark for viva voce was

fixed at a later stage, though before the commencement of the interviews and

with due intimation to all the candidates.

14

22. Further, as noted above the marks obtained by the short listed

candidates in the written test were kept in a sealed cover and those were

taken out only after the oral interview of all the candidates was over. At the

time a candidate appeared for the interview the members of the interview

board had no means to know the mark obtained by him/her in the written

test. In such a situation we don’t see how it could be possible for the

interview board to purposefully exclude a candidate by giving less than the

minimum qualifying mark for the viva voce even though he/she might have

been selected on the basis of the mark obtained in the written test alone.

23. When playing around with numbers one is quite likely to come up

with some figures that might appear unusual and unexpected but that alone

will not make out a case of bias or legal malafide (See the decision by a

bench of four judges of this Court in Ashok Kumar Yadav v. State of

Haryana, (1985) 4 SCC 417, paragraph 21). In the facts of the case as noted

above we are satisfied that the examples cited by the respondents do not

show that there was any arbitrariness or play of bias in giving marks to the

candidates in the viva voce or that there was any flaw in the selection

process making it liable to be struck down.

24. Mr. Viswanathan, senior advocate, appearing for the respondents

submitted that the Advocate General had undertaken before the High Court

15

that the qualifying marks for both the written test and the viva voce would

be published in the advertisement. He further submitted that sub-rule (2) of

rule 12 provided for fixing the minimum qualifying mark for the written test

in the same way as sub-rule (3) provided for fixing the minimum qualifying

mark for the viva voce. He argued that the provisions of sub-rules (2) and (3)

of rule 12 could not be read and given effect to differently and when the

minimum qualifying mark for the written test was specified in the

advertisement there was no reason for not indicating the minimum

qualifying mark for the viva voce in the advertisement itself.

25. The grievance of Mr. Viswanathan cannot be said to be wholly

without substance. It is true that the better and the more proper way to give

effect to the provision of rule 12 (3) of the Recruitment Rules was to specify

the minimum qualifying mark for the viva voce also in the advertisement

itself. But that was not done. The question is what would be the

consequence of the omission and was it open to the Commission to rectify

the error by fixing the minimum qualifying mark for the viva voce later on

and giving intimation of its decision to each of the candidates appearing for

the oral interview before the beginning of the test.

26. The Division Bench of the High Court has held that the introduction

of the minimum qualifying mark for the viva voce at the later stage in the

16

selection process was not permissible and it completely vitiated the selection

process. Mr. Viswanathan strongly supports the view taken by the High

Court. In support of its view, the Division Bench of the High Court, has

placed reliance on two decisions of this Court, one in K. Manjusree v. State

of Andhra Pradesh and another, (2008) 3 SCC 512 and the other Hemani

Malhotra v. High Court of Delhi, (2008) 7 SCC 11. Mr. Viswanathan also

cited before us the decision in K. Manjusree and invited our attention

particularly to the following passage in paragraph 33 of the judgment:

“33….. Where the rules do not prescribe any procedure, the

Selection Committee may also prescribe the minimum marks,

as stated above. But if the Selection Committee wants to

prescribe minimum marks for interview, it should do so before

the commencement of selection process. If the Selection

Committee prescribed minimum marks only for the written

examination, before the commencement of selection process, it

cannot either during the selection process or after the selection

process, add an additional requirement that the candidates

should also secure minimum marks in the interview. What we

have found to be illegal is changing the criteria after completion

of the selection process, when the entire selection proceeded on

the basis that there will be no minimum marks for the

interview.”

27. In our view, both the decisions relied upon in support of the

respondents’ case are completely distinguishable and have no application to

the facts of this case. K. Manjusree was a case of selection and appointment

to the posts of District & Sessions Judge (Grade II) in the Andhra Pradesh

Higher Judicial Service. The selection and appointment to the post of

17

District & Sessions Judge was governed by the resolutions of the High Court

and the resolution dated November 30, 2004 decided the method and manner

of selection. It resolved to conduct the written examination for the

candidates for 75 marks and oral examination for 25 marks. It also resolved

that the minimum qualifying marks for the O.C., B.C., S.C. and S.T.

candidates would be as prescribed earlier. Following the written

examination, the qualified candidates were called for interview before a

committee of five judges. After the interview, the select committee of five

judges prepared a merit list on the basis of the aggregate of marks obtained

by each of the candidates in the written test and the oral interview. At that

stage, the select committee did not apply any cut off mark for the viva voce.

The list prepared by the select committee was approved by the

administrative committee and it finally came before the Full Court of the

High Court. The Full Court decided to have the matter reviewed by a

committee of two judges constituted by the Chief Justice of the High Court.

It was at that stage that the committee of two judges decided that there

should have been a minimum qualifying mark for the oral interview as well,

in the same ratio as prescribed for the written test. It, accordingly, decided

that only those candidates who secured the minimum of 12.5 out of 25 (for

the open category), 10 marks (for B.C. candidates), and 8.75 marks (for SC

18

and ST candidates) would be considered as having succeeded in the

interview. The decision of the committee of two judges was approved by the

Full Court and consequently, the earlier list prepared by the select committee

and approved by the administrative committee was revised and the final

recommendation for appointment was made by the High Court on the basis

of the revised merit list. It was in those facts that this Court held that the

introduction of the cut off mark for the viva voce after the oral interviews

were over amounted to changing the rules of the game in mid-play and was

not permissible in law. The passage from paragraph 33 of the judgment

relied upon by the respondents must be understood in the facts of the case.

28. The decision in Hemani Malhotra is equally inapplicable to the facts

of the case. Hemani Malhotra was a case of selection and appointment to the

vacant posts in the Delhi Higher Judicial Service and those appointments too

were governed by the administrative resolutions of the High Court. For

filling up the posts, the Registrar General of the High Court issued an

advertisement that laid down that the minimum qualifying mark in the

written examination would be 55% for general candidates and 50% for

scheduled castes and scheduled tribes candidates. In the advertisement there

was no indication at all about any cut off mark for the oral interview. After

the written examination, no result was published giving out the names or roll

19

numbers of the qualified candidates but the successful candidates were

called to appear for the oral interview individually through letters. After the

date fixed for oral interview was postponed three or four times the selection

committee of the High Court resolved that it was desirable to prescribe a

minimum mark for the viva voce and referred the matter to the Full Court.

The Full Court accepted the suggestion made by the select committee and

resolved that for recruitment to the Delhi Higher Judicial Service from the

Bar the minimum qualifying mark in the viva voce will be 55% for general

candidates and 50% for scheduled castes and scheduled tribes candidates.

After the decision, interviews were held but significantly the candidates

were kept in dark about the decision fixing the cut off mark for the viva

voce. The High Court prepared the select list applying the cut off mark

fixed for viva voce but the candidates who appeared for the oral interviews

still did not know why they were not selected despite getting higher marks.

It was only through applications made under the Right to Information Act

that some of the unselected candidates were able to gather that their non-

selection was on account of their failure to secure the cut off mark in the

viva voce and then the selection was challenged before the Court. It is

evident that the facts of the case in hand are entirely different and the

decision in Hemani Malhotra has no application to this case.

20

29. Mr. Viswanathan also relied upon the decision of this Court in

Ramesh Kumar v. High Court of Delhi and another, (2010) 3 SCC 104.

This decision also has no relevance to the facts of the present case. In

Ramesh Kumar, what this Court said is that for appointment to the judicial

services, in the absence of any contrary provision in the relevant rules

Delhi High Court should not have fixed any minimum qualifying marks for

the viva voce because this Court had accepted Justice Shetty Commission’s

report which had prescribed not to have any cut off mark for interview.

Actually what is said in paragraph 15 of the judgment in Ramesh Kumar

demolishes the case of the respondents:

“15. Thus, the law on the issue can be summarised to the

effect that in case the statutory rules prescribe a particular

mode of selection, it has to be given strict adherence

accordingly. In case, no procedure is prescribed by the rules

and there is no other impediment in law, the competent

authority while laying down the norms for selection may

prescribe for the tests and further specify the minimum

benchmarks for written test as well as for viva voce.

30. Having, thus, made the legal position clear, the judgment in paragraph

16 went on to say:

“16. In the instant case, the Rules do not provide for any

particular procedure/criteria for holding the tests rather it

enables the High Court to prescribe the criteria. This Court in

All India Judges’ Assn. (3) v. Union of India, [(2002) 4 SCC

247], accepted Justice Shetty Commission’s Report in this

regard which had prescribed for not having minimum marks for

21

interview. The Court further explained that to give effect to the

said judgment, the existing statutory rules may be amended.

However, till the amendment is carried out, the vacancies shall

be filled as per the existing statutory rules. A similar view has

been reiterated by this Court while dealing with the

appointment of Judicial Officers in Syed T.A. Naqshbandi v.

State of J&K [(2003) 9 SCC 592] and Malik Mazhar Sultan

(3) v. U.P. Public Service Commission [(2008) 17 SCC 703].

We have also accepted the said settled legal proposition while

deciding the connected cases i.e. Rakhi Ray v. High Court of

Delhi [(2010) 2 SCC 637] vide judgment and order of this date.

It has been clarified in Rakhi Ray that where statutory rules do

not deal with a particular subject/issue, so far as the

appointment of the Judicial Officers is concerned, directions

issued by this Court would have binding effect.”

31. Now coming back to the facts of the case in hand, though the rules

framed under Article 309 of the Constitution governing the selection process

mandated that there would be minimum qualifying marks each for the

written test and the oral interview, the cut off mark for viva voce was not

specified in the advertisement. In view of the omission, there were only two

courses open. One, to carry on with the selection process and to complete it

without fixing any cut off mark for the viva voce and to prepare the select

list on the basis of the aggregate of marks obtained by the candidates in the

written test and the viva voce. That would have been clearly wrong and in

violation of the statutory rule governing the selection. The other course was

to fix the cut off mark for the viva voce and to notify the candidates called

for interview about it. This is the course that the Commission followed.

22

This was in compliance with the rules and it did not cause any prejudice to

any candidate either. We, thus, see no illegality at all in the selection

process.

32. In light of the discussions made above we find that the Division

Bench of the High Court took a wrong view of the matter and its judgment

and order are quite unsustainable. We, accordingly, set aside the impugned

judgment and dismiss all the writ petitions filed by the respondents before

the Gujarat High Court.

33. In the result, the appeals are allowed but with no order as to costs.

…………………………………..J

(AFTAB ALAM)

…………………………………..J

(R.M. LODHA)

New Delhi,

July 5, 2011.