High Court Punjab-Haryana High Court

C.W.P No.5720 Of 1999 vs State Of Haryana And on 10 February, 2009

Punjab-Haryana High Court
C.W.P No.5720 Of 1999 vs State Of Haryana And on 10 February, 2009
C.W.P No.12077 of 2000                                         ::1::

IN THE HIGH COURT OF PUNJAB AND HARYANA AT CHANDIGARH



                                     Date of decision : February 10, 2009



1.    C.W.P No.5720 of 1999

      Surinder Kumar and others vs State of Haryana and another.

2.    C.W.P No.12077 of 2000

      Naresh Kumar and others vs State of Haryana and others.

3.    C.W.P No.14272 of 2000

      Mohan Lal and others vs State of Haryana and others,

4.    C.W.P No.17135 of 2000

      Barham Parkash and others vs State of Haryana and others.

5.    C.W.P No.1919 of 2002

      Jawahar Lal and others vs The State of Haryana and others.

6.    C.W.P No.2427 of 2002

      Shishpal and others vs State of Haryana and others.

7.    C.W.P No.3392 of 2002

      Gulab Singh and others vs State of Haryana and others.

8.    C.W.P No.16364 of 2006

      Avinash Kumar and others vs State of Haryana and others.

                               ***

CORAM : HON’BLE MR.JUSTICE AJAY TEWARI

***

Present : Mr. R.K.Malik, Sr. Advocate with
Mr. Yashdeep Singh, Advocate
for the petitioners in CWP No.12077 of 2000,

Mr. Bahadur Singh, Advocate
for the petitioners in CWP No.17135 of 2000

Mr. Anurag Goyal, Advocate
for the petitioners in CWP No.1919 of 2002
C.W.P No.12077 of 2000 ::2::

Ms. Alka Chatrath, Advocate
for the petitioners in CWP No.2427 of 2002

Mr. G.S.Hooda, Advocate
for the petitioners in CWP No.3392 of 2002

Mr. D.S.Patwalia, Advocate
for the petitioners in CWP Nos.5720 of 1999 and 16364 of 2006

Mr. O.P.Sharda, Advocate
for the petitioners in CWP No.14272 of 2000.

Mr.Harish Rathee, Sr. DAG Haryana
for the respondents.

***

1. Whether Reporters of Local Newspapers may be allowed to see the
judgment ?

2. To be referred to the Reporters or not ?

3. Whether the judgment should be reported in the Digest ?

***

AJAY TEWARI, J

This order shall dispose of CWP Nos.5720 of 1999, 12077,

14272, 17135 of 2000, 1919, 2427, 3392 of 2002 and 16364 of 2006 as

common questions of law and facts are involved therein. For the sake of

convenience, facts are being extracted from CWP No.12077 of 2000.

The petitioners have filed the present writ petition for the

issuance of a direction to respondent No.3 to declare the result of selection

process which had been initiated, and for quashing the decision dated

17.9.2001 (Annexure P-7) by which the Haryana Staff Selection

Commission-respondent No.3 (for short “the Commission”) decided to

abandon the earlier selection process and to hold a written test for

shortlisting the candidates in the proportion of 3:1.

On 22.1.1995, 73 posts of Science Masters were advertised but

before interviews could be held additional 521 posts of Science Masters

were advertised on 7.11.1996. Interviews were subsequently held but before the

result could be declared, the same was stayed by this Court by way of interim
C.W.P No.12077 of 2000 ::3::

order dated 27.5.1998 passed in CWP No.7653 of 1998. On 30.3.2000, the

said writ petition was dismissed. Thereafter, as per the petitioners instead

of declaring the result, the impugned decision was taken on 17.9.2001

holding as follows :-

” With the adoption of criteria dated 27.1.1998 and

20.1.1998 for the selection of Science Master/Mistress,

Math Master/Mistress and Lecturer Hindi (Female)

against Advt. No.1/95, 4/96 and 6/97, a large number of

eligible candidates have been deprived of the opportunity

to compete against the said posts. The shortlisting

criteria by holding the written test is the best method and

it provides opportunity to all the eligible candidates

unlike the criteria based on academic records which give

opportunity to the limited number of candidates.

Moreover, the written test is a method of objective

assessment of the candidates with no scope of

subjectivity. Further for the same posts of

Masters/Lecturers (school cadre), the Commission does

not consider appropriate to adopt two different types of

criteria. The criteria of written test has been applied for

the subsequent posts where selection has been finalised

or at the stage of finalisation.

In view of the totality of the circumstances, the

Commission unanimously resolved to hold the written

test of all the eligible candidates applied for against Advt

Nos. 1/95, 4/96 and 6/97 for the posts of Science
C.W.P No.12077 of 2000 ::4::

Master/Mistress, Math Master/Mistress and Lecturer

Hindi (Female), for which the result have been

complied/yet to be complied. The commission has

further decided to hold the written test of these categories

as per the following schedule :-

Science Master/Mistress =26.11.2001 at Panchkula.

Math Master/Mistress =9.12.2001 at Panchkula.

Lecturer Hindi(Female) =23.12.2001 at Panchkula.”

Learned Senior Counsel for the petitioners has urged that had

the interim order not been passed, the result would have been declared and

just because the said process was delayed would not give enough reason to

the respondents to divert from the earlier criteria dated 30.5.1997. It would

be necessary to quote the earlier criteria as under :-

“a) Where the Service Rules of the concerned

Department prescribe a pre-condition for candidates for a

particular post to qualify/pass in a written test, such a test

will be held by the Board irrespective of the number of

candidates;

b) That where a pre-condition of test mentioned in (a)

above is not prescribed the selection shall be made by

interview alone if the number of candidates does not

exceed by about eight times the number of posts to be

filled, and

(c) That in all the other cases, the applicants shall be

short listed either by holding a written test or on the basis

of merit based on the weighted score for academic,
C.W.P No.12077 of 2000 ::5::

professional, other qualification etc.

After the applicants have been placed in the

descending order on the above basis, applicants equal to

eight times of the number of posts to be filled shall be

called for interview. The final selection of the candidate

shall be made through the process of interview.”

In reply, the respondents have urged that the criteria of having

written test cannot be faulted; that this criteria was specifically upheld by a

Division Bench of this Court vide order dated 23.5.2001 passed in CWP

No.15885 of 2000, Jawahar Lal Goyal and others vs State of Haryana and

others, by holding as follows :-

” However, in the present case, there is no change in

the criteria, so far as recruitment rules are concerned.

Only by virtue of the subsequent order it had been

prescribed as to how the short listing of the candidates

would be done. Therefore, this argument so much

thought, indeed, is without any merit.

In fact, we may refer with advantage the decision

of this Court in the case of Pushap Lata and another vs

State of Haryana and others, Civil Writ Petition No.3692

of 1998 decided on 25.8.98. This Court held that the

stage for deciding whether or not all eligible candidates

should be called for interview is reached only when the

applications are scrutinised. The Board/Commission

may invite all of them or short list them. A screening test,

therefore, can be held keeping in view the large number
C.W.P No.12077 of 2000 ::6::

of applications. The precise findings with which we find

ourselves in respectful agreement reads as under :-

“…… The stage for deciding whether or not all

eligible applicants should be called for final

selection is reached only when the applications are

scrutinised. Then only the Board/Commission can

know the total number of candidates who fulfill the

prescribed qualifications. If their number is within

the reasonable limit, the Board/Commission may

invite all of them for final selection. If the number

of eligible candidates is unusually large and the

Board/Commission finds it reasonably

impracticable to interview all of them.

Appropriate mechanism can be devised to reduce

the number of candidate to be called for final

selection. This can be done either by holding a

written/screening test or by making an assessment

on the basis of academic and other qualification or

by devising other suitable mode. This is precisely

what has been done by the Board/Commission in

the instant case. Therefore, we are unable to

accept Sh. Laler’s submission that the impugned

criteria has been applied with retrospective effect

depriving the petitioners of their vested right to be

considered for selection.”

The Division Bench also relied upon a notification dated
C.W.P No.12077 of 2000 ::7::

28.7.1998 whereby the Governor of Haryana had made an amendment in the

Haryana Government, General Administration Department, General

Services, Notification No.523-3GS-70/2068, dated 28.1.70 which permitted

the Commission to devise the mode of selection and fix the criteria for

selection. It reads as under :-

“The 28th July, 1998.

No.G.S.R 84/Const/Art.309/98- In exercise of powers

conferred by Article 309 of the Constitution of India, the

Governor of Haryana hereby makes the following

amendments in the Haryana Government, General

Administration Department, General Services,

Notification No.523-3GS-70/2068, dated the 28th January

1970, namely :-

AMENDMENT

In the Haryana Government, General Administration

Department, General Services, Notification No.523-3GS-

70/2068, dated the 28th January, 1970 in paragraph 6 for

sub paragraph (d), the following sub-paragraph shall be

substituted and shall be deemed to have been substituted

with effect from the twenty eighth day of January 1970,

namely :-

(d) Method of recruitment and the principles to be

followed in making appointments to the Group C and

Group D posts under the State Government. The

Commission shall devise the mode of selection and fix

the criteria for selection of posts for which requisition is
C.W.P No.12077 of 2000 ::8::

sent to it by a department or a office, as it may deem

appropriate and the criteria for the selection of posts

fixed earlier by the Board/Commission shall be deemed

to have been fixed under this sub-paragraph.”

Learned counsel for the petitioners have relied upon a judgment

of the Hon’ble Supreme Court in State of Punjab and others vs Harcharan

Singh and others, CA No.3521 of 2006, a judgment of the Allahabad High

Court in State of U.P vs Rakesh Kumar (Allahabad) (DB), 2004(1) SCT 34

and a judgment of this Court in CWP No.16376 of 1999, Davender Kumar

and others vs State and others, decided on 31.1.2007.

In the case of State of Punjab and others vs Harcharan Singh

and others‘ (supra), the dispute was with regard to posts of Lascars wherein

selection process was completed but appointment letters could not be issued

because of promulgation of the Model Code of Conduct. In those

circumstances, the Hon’ble Supreme Court of India held as follows :-

“For the reasons aforesaid, we set aside the impugned

order of the Division Bench of the High Court. We are,

however, of the opinion that since the respondents have

been selected by a duly constituted Subordinate Services

Selection Board and they could not be appointed because

of the ban imposed by the Government, in the fitness of

things and in the interest of justice and fair play if the

respondents could be accommodated to the posts of

Lascars for which they have been duly selected as and

when the ban of the Government is relaxed or when the

posts are revived. We make it clear that in such event the
C.W.P No.12077 of 2000 ::9::

case of the respondents shall be considered first before

calling for the fresh candidates by way of advertisement

or otherwise.”

Even the case of State of U.P vs Rakesh Kumar (supra) deals

with a situation where there was no controversy with respect to the

recruitment.

In the case of Davender Kumar and others (supra), the

controversy was with regard to filling up posts of Gram Sachivs, in a

situation where selections could not fructify because the Government had

abolished octroi and consequently absorbed all those surplus employees as

Gram Sachivs. Thereafter fresh posts of Gram Sachivs were sought to be

filled up. A Division Bench of this Court held as follows :-

” It may be that in the year 1999, persons selected by the

Haryana Subordinate Services Selection Board as Gram

Sachivs could not be appointed as Haryana State had

abolished Octroi w.e.f 1.11.1999 and had proposed to

absorb the surplus staff working for the Octroi in various

Municipal Committees, still it is a fact that various writ

petitions had been filed in the years 1999 and 2000,

which remained pending till this date and by this time,

more than 600 posts of Gram Sachivs are available and

are to be filled by way of new selection by the Haryana

Subordinate Services Selection Board. It cannot at all be

said that Gram Sachivs selected by way of duly

conducted process in the year 1999, were at fault, in any

way. A large number of them had filed writ petitions in
C.W.P No.12077 of 2000 ::10::

this Court, which have remained pending and now time

has come when the respondent-State have again proposed

to fill up the posts now available, which are more in

number than the persons so selected in the year 1999.

No defect has been pointed out as far as selection

process for the posts of Gram Sachivs in the year 1999,

is concerned.

In the facts and circumstances of the case, it would

be appropriate that the candidates selected for the posts

of Gram Sachivs in the year 1999 be first absorbed now

against available vacancies and then the remaining

available posts be filled by further selection process.”

It would be noticed that in the above judgments the

distinguishing feature is that the selection process had been concluded and

results declared, whereas in the present cases this is not so.

Learned counsel for the petitioners have further relied upon a

decision of the Hon’ble Supreme Court in Hemani Malhotra vs High Court

of Delhi, (2008) 2 SCC (L&S) 203, wherein the Hon’ble Supreme Court

held as follows :-

“14. It is an admitted position that at the beginning of

the selection process, no minimum cut-off marks for viva

voce were prescribed for Delhi Higher Judicial Service

Examination, 2006. The question, therefore, which

arises for consideration of the Court is whether

introduction of the requirement of minimum marks for

interview, after the entire selection process was
C.W.P No.12077 of 2000 ::11::

completed would amount to changing the rules of the

game after the game was played. This Court notices that

in K.Manjusree v. State of A.P, the question posed for

consideration of this Court in the instant petitions was

considered and answered in the following terms :-

” 33. The Resolution dated 30.11.2004 merely

adopted the procedure prescribed earlier. The

previous procedure was not to have any minimum

marks for interview. Therefore, extending the

minimum marks prescribed for written

examination, to interviews, in the selection process

is impermissible. We may clarify that prescription

of minimum marks for any interview is not illegal.

We have no doubt that the authority making rules

regulating the selection, can prescribe by rules, the

minimum marks both for written examination and

interviews, or prescribe minimum marks for

written examination but not for interview, or may

not prescribe any minimum marks for either

written examination or interview. 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
C.W.P No.12077 of 2000 ::12::

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.”

In my opinion, these petitions must fail. It is trite that even a

selected candidate does not earn any unequivocal right of appointment.

Here the only assertion of the petitioners is that they have been interviewed.

Secondly, there is no question of changing the rules, as pointed out in the

case of Hemani Malhotra (supra) but the following observations of the

Division Bench of this Court in the case of Jawahar Lal Goyal and others’

case (supra) would be apposite :-

” It was further urged that the criteria could not be

changed after the publication of the advertisement and

the application had been received. Even on that count,

we find that there is no merit in the said argument. The

petitioners had no vested right except the right to be

considered. No right of the petitioners is affected

because if eligible, they would be competing with

similarly situated persons. The criteria, if changed, in
C.W.P No.12077 of 2000 ::13::

this light must be held not affecting any right of the

petitioners.

There are other factors which prompt us to

conclude in the same direction. There are no mala fide

that have been shown for issuing such a criteria i.e by

holding a written test. No prejudice is caused to the

petitioners. They have a right to be considered which has

not been denied. The criteria has been applied uniformly

to all the candidates. Consequently, no fundamental

right of the petitioners is being affected nor it can be

termed that any unreasonable condition had been

imposed to permit this Court to interfere.”

Further, a perusal of the earlier criteria (Annexure P-6) would

reveal that the said criteria clearly laid down that where a pre-condition of

test is not prescribed the selection shall be made by interview alone if the

number of candidates does not exceed about eight times the number of

posts to be filled. It is no body’s case that this was the position in the

present case. Much has also been sought to be made from the fact that on

an earlier occasion in this case the following order was passed :-

” Learned Advocate General Haryana has stated that

the Government will take decision on finalisation of

selection within two months.

Admitted to be listed for hearing on 8.10.2001.”

It is argued that the above statement clearly indicated that the

result was to be declared. I am afraid the plain meaning of this statement

does not indicate any thing of the sort. The reasons cited in the impugned
C.W.P No.12077 of 2000 ::14::

decision (supra) clearly show that a reasoned decision was taken to hold

written test and the reasons can by no means be termed as arbitrary.

In my opinion, the decision of the Division Bench in the case of

Jawahar Lal Goyal and others (supra), completely covers the facts of the

present cases. The primary allegations made in the present writ petitions

have been considered and repelled in the above judgment, which is binding

on this Court. Consequently, these writ petitions are dismissed, however,

with no order as to costs.

                                         ( AJAY TEWARI           )
February     10, 2009.                        JUDGE
`kk'