High Court Patna High Court - Orders

Braj Bhushan Kumar &Amp; Ors vs Union Of India &Amp; Ors on 30 September, 2010

Patna High Court – Orders
Braj Bhushan Kumar &Amp; Ors vs Union Of India &Amp; Ors on 30 September, 2010
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                               CWJC No.13743 of 2010
         1. BRAJ BHUSHAN KUMAR S/O LATE DIP NARAYAN PRASAD C/O
         LAL MOHAN YADAV, BANK MEN'S COLONY, CHITRAGUPTA
         NAGAR, KANKARBAGH, PATNA
         2. AJAY KUMAR S/O RATNESHWAR PRASAD C/O DR. SANJAY
         KUMAR 'GREEN', GREEN NIWAS BETWEEN GUMATI NO. 2 & 3,
         R.B.S.S. ROAD, BIKHANPUR, BHAGALPUR (BIHAR)
         3. SRI BHAGWAN SINGH S/O LATE RAM NARAIN SINGH
         MOHALLA- FAZALGANJ, P.O. + P.S.- SASARAM, DISTT.- ROHTAS
         4. SURENDRA KUMAR ROY S/O SRI YOGENDRA ROY SAMTA
         COLONY, BEHIND BAZAR SAMITI, HAZIPUR, P.O.- HAZIPUR,
         DISTT.- VAISHALI
         5. ANUPMA KUMARI D/O SRI BHAGWATI PRASAD RAJA BAZAR,
         BIHIYA TOWER ROAD, DISTT.- BHOJPUR
         6. RAJESH KUMAR S/O AJIT KUMAR SINGH MOHALLA-
         RAJENDRA NAGAR, DISTT.- NAWADAH
         7. ASHOK PRASAD MEHTA S/O TARINI MEHTA C/O RENU
         COMPLEX, BHUT NATH ROAD (1ST PANI TANKI), PATNA-20
         8. KAMESHWAR SINGH S/O RAM SURESH SINGH C/O PREM RAI
         (SUKULDEO BHAWAN), ROAD NO. 8, RAM LAKHAN PATH, ASHOK
         NAGAR, BHOJPUR COLONY, KANKARBAGH, PANA-20
         9. KAMLESH KUMAR NIRANJAN S/O SRI RAMESHWAR RAM
         MOHALLA- KASAP, DISTT.- BHOJPUR (ARA)
                              Versus
         1. UNION OF INDIA THROUGH RURAL DEVELOPMENT
         DEPARTMENT, GOVT. OF INDIA, NEW DELHI
         2. THE STATE OF BIHAR
         3. THE RURAL DEVELOPMENT DEPARTMENT, GOVERNMENT OF
         BIHAR, PATNA THROUGH ITS SECRETARY
         4. THE SECRETARY OF RURAL DEVELOPMENT DEPARTMENT,
         GOVT. OF BIHAR, PATNA
         5. COMMISSIONER OF MANREGA RURAL DEVELOPMENT
         DEPARTMENT, GOVT. OF BIHAR, PATNA
         6. THE DEPUTY SECRETARY OF RURAL DEVELOPMENT
         DEPARTMENT GOVT. OF BIHAR, MAIN SECRETARIAT, PATNA-15
         7. THE UNDER SECRETARY RURAL DEVELOPMENT
         DEPARTMENT, GOVT. OF BIHAR, PATNA
         8. THE PRINCIPAL SECRETARY RURAL DEVELOPMENT
         DEPARTMENT, GOVT. OF BIHAR, PATNA
                                      -----------

2. 30.9.2010 Heard learned counsel for the petitioners

and the State.

An advertisement was issued inviting

applications for appointment to posts under the
2

District Rural Development Agencies in the

department of Rural Development, Government of

Bihar. The posts were (i) Programme Officer (ii)

Assistant Project Officer (iii) Assistant Project Officer

(Marketing) and (iv) Project Economist. Together

they form Group-I. The qualifications for the four

posts were mentioned individually in the

advertisement. The petitioners were applicants for

the post of Project Economist holding post graduate

qualification in Economics.

Learned counsel for the petitioners

contended that they were candidates for all the four

posts optionally. If they were not found fit for the

post of Project Economist, they should have been

considered for other three posts suitably. Strong

reliance was placed on the admit card top column

which mentions the words “preference wise post

code”. All the four posts had separate codes. The

second submission was that appointments had been

made on the post of Programme Officer and

Assistant Project Officer of persons holding

qualification in Labour and Social Welfare on the

premise that it was equivalent to the course of

Personal Management and Industrial Relation

conducted by the L.N.M. Institute of Economic
3

Development and Social Change. If the conditions of

eligibility were deviated there is no reason why the

same benefit of deviation cannot be provided to the

petitioners also on basis of equivalence.

Counsel for the State submitted that there

is nothing in the advertisement to state that options

were invited with regard to the posts. In any event, a

person who did not possess the basic qualification

for a post cannot submit or claim an option right for

the same. He lastly submitted that issues of

equivalence of qualification are matters for the

employer to decide.

This Court does not find from the

advertisement that any options were invited for the

posts. If a candidate possesses qualifications for

more than one post, he could certainly have applied

for more than one post. But that is an issue which

does not concern the Court. It is the specific case of

the petitioners that they hold necessary qualification

for the post of Project Economist only being post

graduate in Economics. On their own showing that

they did not hold the basic eligibility for the other

three posts, what may or what may not have been

processed for appointment on the other three posts

does not concern the petitioners and this Court is
4

therefore not persuaded to go into those issues at

the behest of the petitioners in view of the nature of

their claim.

In any event of the matter, whether the

qualification prescribed for the post of Programme

Officer and Assistant Project Officer was equivalent

to Labour and Social Welfare and those holding the

latter qualifications met the job requirement of the

employer to hold equivalence are issues for employer

alone to decide.

There is no occasion for the Court to dwell

into this issues as it cannot be the case and it is not

the case of the petitioners that their post graduate

qualification in Economics is equivalent to post

graduate in Rural Management or MBA.

This Court finds no merit in this

application. It is accordingly dismissed.

P. Kumar                                            (Navin Sinha, J.)