Supreme Court of India

E.V. Chinnaiah vs State Of Andhra Pradesh & Ors on 5 November, 2004

Supreme Court of India
E.V. Chinnaiah vs State Of Andhra Pradesh & Ors on 5 November, 2004
Author: S Hegde
Bench: N. Santosh Hegde, S.N. Variava, B.P. Singh
           CASE NO.:
Appeal (civil)  6758 of 2000

PETITIONER:
E.V.  CHINNAIAH  

RESPONDENT:
STATE OF ANDHRA PRADESH & ORS.

DATE OF JUDGMENT: 05/11/2004

BENCH:
N. Santosh Hegde, S.N. Variava & B.P. Singh

JUDGMENT:

J U D G M E N T

WITH

CIVIL APPEAL NO.6934/2000

M/s. MALAMAHANADU REGISTERED SOCIETY ..Appellant

Versus

STATE OF ANDHRA PRADESH & ORS. …Respondents

WITH
CIVIL APPEAL NO. 7344/2000

MALLELA VENKATA RAO & ORS. ..Appellants

Versus

STATE OF ANDHRA PRADESH & ORS. ..Respondents

AND

CIVIL APPEAL NO.3442/2001

KOTA SAMANTH ..Appellant
Versus

STATE OF ANDHRA PRADESH & ORS. ..Respondents

SANTOSH HEGDE,J.

The validity of Andhra Pradesh Scheduled Castes
(Rationalisation of Reservations) Act, 2000 (A.P. Act 20 of
2000) was challenged before the High Court of Andhra Pradesh
at Hyderabad which came to be dismissed by a five Judge
Bench on a majority of 4 : 1, the court having certified the case
as being fit for appeal to the Supreme Court, these appeals are
now before us after the same was referred to a Constitution
Bench by an order of this Court dated 25th June, 2001. The facts
necessary for the disposal of these appeals without reference to
previous litigations are as follows :-

The State of Andhra Pradesh (the State) appointed a
Commission headed by Justice Ramachandra Raju (Retd.) to
identify the groups amongst the Scheduled Castes found in the
List prepared under Article 341 of the Constitution of India by
the President, who had failed to secure the benefit of the
reservations provided for Scheduled Castes in the State in
admission to professional colleges and appointment to services
in the State.

The Report submitted by the Commission led to certain
litigations and a reference being made by the State to the
National Scheduled Castes Commission. We will not dilate on
these facts since the same are not necessary for the disposal of
these appeals. Accepting the Report of Justice Ramachandra
Raju Commission (Supra), the State by an Ordinance divided
the 57 castes enumerated in the Presidential List into 4 groups
based on inter-se backwardness and fixed separate quota in
reservation for each of these groups. Thus, the castes in the
Presidential List came to be grouped as A, B, C, and D. The
15% reservation for the backward class in the State in the
educational institutions and in the services of the State under
Article 15(4) and 16(4) of the Constitution of India for the
Scheduled Castes were apportioned amongst the 4 groups in
the following manner :-

1. Group A – 1%

2. Group B – 7%

3. Group C – 6%

4. Group D – 1%
The said Ordinance came to be challenged before the High
Court by way of various writ petitions as being violative of
Articles 15(4),16(4),162,246,341(1), 338(7), 46, 335 and 213 of
the Constitution of India as also the Constitutional (Scheduled
Castes) Order 1950 notified by the President of
India and Scheduled Castes and Scheduled Tribes Amendment
Act, 1976. During the pendency of the said writ petitions, the
State Government replaced the Ordinance with the Andhra
Pradesh Scheduled Castes (Rationalisation of Reservation) Act,
2000 (A.P. Act 20 of 2000) (‘the Act’) on 2.5.2000. The
impugned Act was on the same lines as the Ordinance No. 9 of
1999. Consequently the Act was also challenged and as stated
above the petition being dismissed these appeals are now before
us.

Mr. P.P. Rao, learned senior counsel led the argument on
behalf of the appellants, his arguments were supported and
supplemented by Mr. P.S. Mishra, learned senior counsel, Mr.
Shiv Pujan Singh and Mr. T. Raja, the other learned counsel
appearing for the appellants.

The contentions advanced on behalf of the appellants are
that the State Legislature has no competence to make any law
in regard to bifurcation of the Presidential List of Scheduled
Castes prepared under Article 341 (1) of the Constitution,
therefore the impugned legislation being one solely meant for
sub-dividing or sub-grouping the castes enumerated in the
Presidential List, the same suffers from lack of legislative
competence.

It is further submitted that once the castes are put in the
Presidential List, the said castes become one homogeneous class
for all purposes under the Constitution, therefore, there could be
no further division of the said castes in the Scheduled List by
any Act of the State Legislature. His further submission was
that in the guise of exercising its legislative competence under
Entry 41 in List II or Entry 25 of List III the State Legislature
cannot exercise its legislative power so as to make a law
tinkering with the Presidential List because the said Entries do
not permit any law being made in regard to Scheduled Castes.
In the guise of providing opportunity to some of the castes in
the list of Scheduled Castes the State can not invoke Entry 41
of List II and Entry 25 of List III to divide the Scheduled Castes.
According to the learned counsel the impugned enactment does
not really deal with the field of Legislation contemplated under
the said Entries but in reality is targeted to sub-divide the
Scheduled Castes. Alternatively, he submitted the classification
or sub-grouping made by the State Legislature amounting to
sub-classification or micro classification of the Scheduled Caste
is violative of Article 14 of the Constitution of India.

One of the arguments addressed on behalf of the appellant
is that allotting a separate percentage of reservation from
amongst the total reservation allotted to the Scheduled Castes to
different groups amongst the Scheduled Castes amounted to
depriving one class of the benefits of such reservation at least
partly. It is also argued that the impugned legislation was bad
because the Report of the National Commission was not placed
before the Legislature as required under Article 338(9) of the
Constitution of India.

On behalf of the respondents Shri K.K. Venugopal,
learned senior counsel appearing for the State who led the
argument on behalf of the respondents, contended Article 341
only empowers the President to specify the castes in the
Presidential List and the Parliament to include or exclude from
the specified list any caste or tribe and beyond that no further
legislative or executive power is vested with the Union of India
or the Parliament to decide to what extent the castes included in
the Scheduled Castes List should be given the benefit of
reservation which according to the learned counsel depended
upon their degree of backwardness. His further argument is that
the authority to decide to provide reservation or not, and if
yes, then the quantum of reservation to be provided is the
exclusive privilege of the State. In that process the State will
have to keep in mind the extent of backwardness of a group be
it other backward class, Scheduled Caste or Scheduled Tribe.
Therefore, having found a class of persons within the Scheduled
Castes as having been deprived of such benefits the State has
the exclusive legislative power to make such grouping for
reservation under Articles 15(4) and 16 (4) of the Constitution
subject, of course, to Articles 245-246 of the Constitution.
Since in the instant case there is no allegation that there has been
any violation of Articles 245-246, the argument of lack of
legislative competence advanced on behalf of the appellant
should fail. He further submitted that there is an obligation on the
State under Article 16(4) to identify the group of backward class
of citizens which in the opinion of the State is not adequately
represented in the service under the State and make reservation
in their favour for such appointments and under Article 15(4) of
the Constitution there is an obligation on the State to make
special provisions for the advancement of Scheduled Castes and
Scheduled Tribes and what the State has sought to do under the
impugned Act was only to make such a provisions to fulfil the
constitutional obligation after due enquiry, hence, the allegation
of violation of Article 14 cannot be sustained. He strongly relied
on the findings of fact recorded in Justice Raju Commission’s
report which according to him establishes that some particular
groups within the Scheduled Castes have cornered all the
benefits at the cost of others in the said List, therefore, with a
view to see that the benefit of reservation percolates to the
weaker of the weakest it had become necessary to enact the
impugned law. The learned counsel submitted that by re-
grouping the castes in the Scheduled Caste List there is no
reclassification or micro classification as contended by the
appellants.

Some other counsels also argued that neither Article 341
nor any other provisions of the Constitution prohibits the State
from performing its obligations under Articles 15(4), 16(4)
and 16 (4A) of the Constitution and categorising the various
castes found in the Presidential List of Scheduled Castes based
on inter-se backwardness within them. Reference was also
made to the Constituent Assembly Debates and Reports to
point out that it was the intention of the Constitution makers to
confer the power of classification of Scheduled Castes on the
President or the Parliament as the case may be under Article 341
of the Constitution. A further classification of the caste within
the List if became necessary, the same could be done by the
State only under Articles 15(4) and 16(4) of the Constitution.

It was also argued that further classification of the
backward class is permissible in view of the judgment of this
Court in the case of Indra Sawhney vs. Union of India & Ors.
1992 (Supp.3) SCC 217, the principles laid down therein was
applicable even to the Scheduled Castes. It was also argued that
the enactment was in the form of affirmative action to fulfil
the constitutional objects and the courts should not interfere in
such efforts of the Legislature. Reliance was also placed on the
recommendations made by the National Commission for
Scheduled Castes and in its Report a further argument addressed
on behalf of the respondents is that even if some castes in the
Presidential List of Scheduled Castes get excluded from the
benefit of reservation made by the State that by itself would not
take the caste out of the List of Scheduled Castes because they
will continue to be entitled to other benefits that are being
provided by the State to the Scheduled Castes.

In regard to manner in which the constitutional provisions
should be interpreted, reliance was placed in the case of Her
Majesty the Queen vs. Burah 1878 Vol. III 889 contending that
while interpreting the constitutional provisions the court should
try to give purposive interpretation rather than restricted
meaning.

From the pleadings on record and arguments addressed
before us three questions arise for our consideration:-

(1) Whether the impugned Act is violative of
Article 341(2) of the Constitution of India?

(2) Whether the impugned enactment is
constitutionally invalid for lack of legislation
competence?

(3) Whether the impugned enactment creates
sub-classification or micro classification of
Scheduled Castes so as to violate Article 14
of the Constitution of India?

We will first consider the effect of Article 341 of the
Constitution and examine whether the State could, in the guise
of providing reservation for the weaker of the weakest, tinker
with the Presidential List by sub-dividing the castes mentioned
in the Presidential List into different groups. Article 341 which
is found in Part XVI of the Constitution refers to special
provisions relating to certain classes which includes the
Scheduled Castes. This Article provides that the President may
with respect to any State or Union Territory after consultation
with the Governor thereof by Public Notification, specify the
castes, races or tribes or parts of or groups within castes, races
or tribes which shall for the purposes of this Constitution be
deemed to be Scheduled Castes in relation to that State or
Union Territory. This indicates that there can be only one List
of Scheduled Caste in regard to a State and that List should
include all specified castes, races or tribes or part or groups
notified in that Presidential List. Any inclusion or exclusion
from the said list can only be done by the Parliament under
Article 341 (2) of the Constitution of India. In the entire
Constitution wherever reference has been made to “Scheduled
Castes” it refers only to the list prepared by the President under
Article 341 and there is no reference to any sub-classification or
division in the said list except, may be, for the limited purpose
of Article 330, which refers to reservation of seats for
Scheduled Castes in the House of People, which is not
applicable to the facts of this case. It is also clear from the above
Article 341 that except for a limited power of making an
exclusion or inclusion in the list by an Act of Parliament there
is no provision either to sub-divide, sub-classify or sub-group
these castes which are found in the Presidential List of
Scheduled Castes. Therefore, it is clear that the Constitution
intended all the castes including the sub-castes, races and tribes
mentioned in the list to be members of one group for the purpose
of the Constitution and this group could not be sub-divided for
any purpose. A reference to the Constituent Assembly in this
regard may be useful at this stage.

In the Draft Constitution, there was no Article similar to
Article 341 as is found in the present Constitution. Noticing the
need for creating a list of Scheduled Castes a Draft Article 300A
was introduced in the Draft Constitution and while introducing
the same Dr. Ambedkar stated the object of introducing the said
Article in the following words : –

“The object of these two articles, as I
stated, was to eliminate the necessity
of burdening the Constitution with
long lists of Scheduled Castes and
Scheduled Tribes. It is now proposed
that the President, in consultation with
the Governor or Ruler of a State
should have the power to issue a
general notification in the Gazette
specifying all the Castes and tribes or
groups thereof deemed to be
Scheduled Castes and Scheduled Tribes
for the purposes of the privileges
which have been defined for them in
the Constitution. The only limitation
that has been imposed is this: that once
a notification has been issued by the
President, which, undoubtedly , he will
be issuing in consultation with and on
the advice of the Government of each
State, thereafter, if any elimination
was to be made from the List so
notified or any addition was to be
made, that must be made by
Parliament and not by the President.

The object is to eliminate any kind of
political factors having a play in the
matter of the disturbance in the
Schedule so published by the
President.” (emphasis supplied)
(CAD, Vol. 9, Pg. 1637)

A discussion that ensued in regard to the framing of this
Article indicates that there was an attempt on the part of some
of the Members of the Constituent Assembly to empower the
States also to interfere with the list prepared by the President
under the said Article. As a matter of fact an amendment to
this effect was also moved by Shri Kuladhar Chaliha, who
while moving the said amendment stated thus:-
“That in amendment No. 201 of List V
(Eighth Week) in clause (2) of the
proposed new article 300B after the
words ‘Parliament may’ the words ‘and
subject to its decision the State
Legislature’ be inserted”. (CAD,
Vol.9,Pg.1638)

Speaking on the amendment Shri Chaliha stated :-

“I have always been fighting that the
Governor should have power to
safeguard the rights of the Tribes. I
am glad in some measure this has been
conceded. Yet I find certain amount of
suspicion in that the State Legislature
is neglected. The Drafting Committee
has not allowed the State Legislature
to have a voice. In order to fill up that
lacuna I have said that Parliament may
and subject to its decision the State
Legislature.

Somehow or other I feel you have
neglected it. In these you have
covered a good deal which you had
objected to in the past. The Governor
has been given power I am glad to say.

The only thing is provincial
assemblies have no voice in this.

Whatever Parliament says they are
bound by it; but if there is anything
which consistently with the orders of
the Parliament they can do anything,
they should be allowed to have the
power. That is why I have moved this.

However, I am thankful this time that
the Drafting Committee has
assimilated good ideas and only
provincial assemblies have been
neglected. However, the Governor is
there–that is an improvement–

Parliament is there and the President
is there. Therefore, I thank the
Drafting Committee for this”. (CAD,
Vol.9,Pg.1638)

Opposing this amendment Shri V.I. Muniswami Pillai
said among other things as follows :-

“Sir, I am grateful to the Drafting
Committee and also to the Chairman of
that Committee for making the second
portion of it very clear, that in future,
after the declaration by the President as
to who will be the Scheduled Castes,
and when there is need for including any
other class or to exclude anybody or any
community from the list of Scheduled
Castes that must be by the word of
Parliament. I feel grateful to him for
bringing in this clause, because I know,
as a matter of fact, when Harijans
behave independently or asserting their
right on some matters, the Ministers in
some Provinces not only take note and
action against those members, but they
bring the community to which that
particular individual belongs; and
thereby not only the individual, but also
the community that comes under that
category of Scheduled Castes are
harassed. By this provision, I think the
danger is removed”. (Emphasis supplied)
(CAD, Vol.9, Pg. 1639)

After the above discussion it is seen that this amendment
came to be defeated and the original draft Article was
approved by the Constituent Assembly which was renumbered
as Article 341 in the present Constitution.

This part of the Constituent Assembly Debate coupled
with the fact that Article 341 makes it clear that the State
Legislature or its executive has no power of “disturbing”
(term used by Dr. Ambedkar) the Presidential List of
Scheduled Castes for the State.

It is also clear from the Articles in part XVI of the
Constitution that the power of the State to deal with the
Scheduled Castes list is totally absent except to bear in mind
the required maintenance of efficiency of administration in
making of appointments which is found in Article 335.

Therefore any executive action or legislative enactment
which interferes, disturbs, re-arranges, re-groups or re-
classifies the various castes found in the Presidential List will
be violative of scheme of the Constitution and will be
violative of Article 341 of the Constitution.

We will now consider whether the Scheduled Castes List
prepared by the President under Article 341 (1) forms one class
of homogeneous group or does it still continue to be a list
consisting of different castes, sub-castes, tribes etc. We have
earlier noticed the fact that the Constitution has provided for
only one list of Scheduled Castes to be prepared by the President
with a limited power of inclusion and exclusion by the
Parliament. The Constitution intended that all the castes
included in the said Schedule would be “deemed to be” one
class of persons but arguments have been addressed to the
contrary stating that in spite of the Presidential List these castes
continue to hold their birth mark and remain to be separate and
individual caste though put in one List by the President. It is the
contention of the respondents that by merely including them in a
List by the President these castes do not become a homogeneous
group, therefore, to fulfil the constitutional obligation of
providing an opportunity to these castes more so to the weaker
amongst them, it is permissible to make a classification within
this class, as was made permissible in regard to other backward
classes (OBC) by this Court in Indra Sawhney’s case (supra).
We cannot accept this argument for more than one reason.

It cannot be denied that all the castes included in the
Presidential List for a State are deemed to be Scheduled Castes,
which means they form a class by themselves.

In State of Kerala & Anr. vs. N.M.Thomas & Ors. (1976)
2 SCC 310, para 82 at 348, Mathew, J. discussing the status of
the caste found in the Presidential List observed :-

“This shows that it is by virtue of the
notification of the President that the
Scheduled castes come into being.

Though the members of the scheduled
castes are drawn from castes, races or
tribes, they attain a new Status by
virtue of the Presidential notification”.
(Emphasis supplied).

Krishna Iyer, J. speaking in the same case with reference
to the status of castes included in the Presidential List had this
to say :-

“We may clear the clog of Article 16(2) as it
stems from a confusion about caste in the
terminology of scheduled castes and
scheduled tribes. This latter expression has
been defined in Articles 341 and 342. A bare
reading brings out the quintessential concept
that they are no castes in the Hindu fold but
an amalgam of castes, races, groups, tribes,
communities or parts thereof found on
investigation to be the lowliest and in need of
massive State aid and notified as such by the
President”. (para 135)
(Emphasis supplied)

According to Justice Krishna Iyer, though there are no
castes, races, groups, tribes, communities or parts thereof in
Hinduism, the President on investigation having found some of
the communities within amalgam as being lowliest and in need
of massive State aid included them in one class called the
Scheduled Castes. The sequitor thereof is that Scheduled Castes
are one class for the purposes of the Constitution.

Justice Fazal Ali in the very same case referring to caste
enumerated in the list of Scheduled Caste stated thus in
paragraph 169 :-

“Thus in view of these provisions the
members of the scheduled castes and
the scheduled tribes have been given
a special status in the Constitution
and they constitute a class by
themselves”.

(Emphasis supplied.)

Thus from the scheme of the Constitution, Article 341 and
above opinions of this Court in the case of N.M. Thomas (supra),
it is clear that the castes once included in the Presidential List,
form a class by themselves. If they are one class under the
Constitution, any division of these classes of persons based on
any consideration would amount to tinkering with the
Presidential List.

The next question for our consideration is : whether the
impugned enactment is within the legislative competence of the
State Legislature ? According to the respondent-State, it is
empowered to make reservations for the backward classes which
include the Scheduled Castes as contemplated under Articles
15(4) and 16(4) of the Constitution. Since the impugned
enactment contemplates reservation in the field of education and
in the field of services under the State, the State Legislature
derives its legislative competence under Entry 41 of List II and
Entry 25 of List III of the VII Schedule which are the fields
available to the State to make laws in regard to education and
services in the State. Therefore, it has the necessary legislative
competence to enact the impugned legislation which only
provides for reservation to the Scheduled Castes who are the
most backward of the backward classes.

The appellants have argued that the impugned Act in
reality is not an enactment providing for reservation for the
Scheduled Castes in the educational institutions and in the
services of the State. They further contended that such
reservation has already been provided when the State took a
decision to exercise its power under Articles 15(4) and 16(4) and
made reservations for the backward classes in the State. In that
process, it had already allotted 15% of the reserved quota in
favour of the Scheduled Castes. Therefore, the State had already
exercised its constitutional power of making reservations under
Articles 15(4) and 16(4). It is further contended that by the
impugned Act, the State has only divided the Scheduled Castes
in the Presidential List by re-grouping them into four groups. For
making such re-grouping of the Scheduled Castes List, the State
neither can rely upon Articles 15(4) and 16(4) nor on Entry 41 of
List II and Entry 25 of List III of the VII Schedule.
One of the proven methods of examining the legislative
competence of an enactment is by the application of doctrine of
pith and substance. This doctrine is applied when the legislative
competence of a Legislature with regard to a particular
enactment is challenged with reference to the Entries in various
lists and if there is a challenge to the legislative competence the
courts will try to ascertain the pith and substance of such
enactment on a scrutiny of the Act in question. (See : Kartar
Singh vs. State of Punjab 1994 (3) SCC 569). In this process, it
is necessary for the courts to go into and examine the true
character of the enactment, its object, its scope and effect to find
out whether the enactment in question is genuinely referable to
the field of legislation allotted to the State under the
constitutional scheme.

Bearing in mind the above principle of the doctrine of pith
and substance, if we examine the impugned Act then we notice
that the Preamble to the Act says that it is an Act to provide for
rationalisation of reservations to the Scheduled Castes in the
State of Andhra Pradesh to ensure their unified and uniform
progress in the society and for matters connected therewith and
incidental thereto. The Preamble also shows that the same is
being enacted with a view to give effect to Article 38(2) found in
Part IV of the Directive Principles of the State Policy of the
Constitution. If the objects stated in the enactment were the sole
criteria for judging the true nature of the enactment then the
impugned enactment satisfies the requirement on application of
the doctrine of pith and substance to establish the State’s
legislative competence, but that is not the sole criteria. As noted
above, the Court will have to examine not only the object of the
Act as stated in the statute but also its scope and effect to find out
whether the enactment in question is genuinely referable to the
field of legislation allotted to the State.

On a detailed perusal of Act it is seen that Section 3 is the
only substantive provision in the Act, rest of the provisions are
only procedural. Section 3 of the Act provides for the creation of
4 groups out of the castes enumerated in the Presidential List of
the State. After the re-grouping it provides for the proportionate
allotment of the reservation already made in favour of the
Scheduled Castes amongst these 4 groups. Beyond that the Act
does not provide for anything else. Since the State had already
allotted 15% of the total quota of the reservation available for the
backward classes to the Scheduled Castes the question of
allotting any reservation under this enactment to the backward
classes does not arise. Therefore, it is clear that the purpose or
the true intendment of this Act is only to first divide the castes in
the Presidential List of the Scheduled Castes into 4 groups and
then divide 15% of reservation allotted to the Scheduled Castes
as a class amongst these 4 groups. Thus it is clear that the Act
does not for the first time provide for reservation to the
Scheduled Castes but only intends to re-distribute the reservation
already made by sub-classifying the Scheduled Castes which is
otherwise held to be a class by itself. It is a well settled
principle in law that reservation to a backward class is not a
constitutional mandate. It is the prerogative of the State
concerned if they so desire, with an object of providing
opportunity of advancement in the society to certain backward
classes which includes the Scheduled Castes to reserve certain
seats in educational institutions under Article 15(4) and in public
services of the State under Article 16(4). That part of its
constitutional obligation, as stated above, has already been
fulfilled by the State. Having done so, it is not open to the State
to sub-classify a class already recognised by the Constitution and
allot a portion of the already reserved quota amongst the State
created sub-class within the List of Scheduled Castes. From the
discussion herein above, it is clear that the primary object of the
impugned enactment is to create groups of sub-castes in the List
of Scheduled Castes applicable to the State and, in our opinion,
apportionment of the reservation is only secondary and
consequential. Whatever may be the object of this sub-
classification and apportionment of the reservation, we think the
State cannot claim legislative power to make a law dividing the
Scheduled Castes List of the State by tracing its legislative
competence to Entry 41 of List II or Entry 25 of List III.
Therefore, we are of the opinion that in pith and substance the
enactment is not a law governing the field of education or the
field of State Public Services.

The last question that comes up for our consideration is :
whether the impugned enactment creates sub-classification or
micro classification of the Scheduled Castes so as to violate
Article 14 of the Constitution.

We have earlier noticed that by the impugned Act the
State has regrouped the 59 castes found in the Presidential List
into 4 separate groups and allotted them different percentage
out of the total reservation made for Scheduled Castes as a
class. We have also noticed from Article 341 and the judgment
of this Court in N.M. Thomas (supra) all the castes in the
Schedule acquire a special status of a class and all the castes in
the schedule are deemed to be a class. Under the States
reservation policy the backward class consists of other
backward class, Scheduled Castes and Scheduled Tribes.
Therefore, there is already a classification for the purpose of
reservation. In that background the question that arises is
whether further classification amongst the class of Scheduled
Castes for the very same object of providing reservation is
permissible and if so will it stand the test of Article 14.
In The State of Jammu & Kashmir vs. Triloki Nath
Khosa & Ors.
, (1974) 1 SCC 19 , this Court held :

“29. This argument, as presented, is
attractive but it assumes in the Court a right
of scrutiny somewhat wider than is generally
recognised. Article 16 of the Constitution
which ensures to all citizen equality of
opportunity in matters relating to
employment is but an instance or incident of
the guarantee of equality contained in Article

14. The concept of equal opportunity
undoubtedly permeates the whole spectrum
of an individual’s employment from
appointment through promotion and
termination to the payment of gratuity and
pension. But the concept of equality has an
inherent limitation arising from the very
nature of the constitutional guarantee.
Equality is for equals. That is to say that
those who are similarly circumstanced are
entitled to an equal treatment.

31. Classification, however, is fraught with
the danger that it may produce artificial
inequalities and therefore, the right to
classify is hedged in with salient restraints;
or else, the guarantee of equality will be
submerged in class legislation
masquerading as laws meant to govern well
marked classes characterized by different
and distinct attainments. Classification,
therefore, must be truly founded on
substantial differences which distinguish
persons grouped together from those left out
of the group and such differential attributes
must bear a just and rational relation to the
object sought to be achieved.

51. But we hope that this judgment will not
be construed as a charter for making minute
and microcosmic classifications. Excellence
is, or ought to be, the goal of all good
governments and excellence and equality
are not friendly bed-fellows. A pragmatic
approach has therefore to be adopted in order
to harmonize the requirements of public
services with the aspirations of public
servants. But let us not evolve, through
imperceptible extensions, a theory of
classification which may subvert, perhaps
submerge, the precious guarantee of equality.
The eminent spirit of an ideal society is
equality and so we must not be left to ask in
wonderment: what after all is the operational
residue of equality and equal opportunity?

57. Mini-classifications based on micro-
distinctions are false to our egalitarian faith
and only substantial and straightforward
classifications plainly promoting relevant
goals can have constitutional validity. To
overdo classification is to undo equality. If
in this case Government had prescribed that
only those degree holders who had secured
over 70 per cent marks could become Chief
Engineers and those with 60 per cent alone
be eligible to be Superintending Engineers
or that foreign degrees would be preferred
we would have unhesitatingly voided it.”

Said decision has been followed by this Court in Food
Corporation of India & Ors. vs. Om Prakash Sharma & Ors.

(1998) 7 SCC 676 and other cases.

In Om Prakash Sharma’s case (supra) this Court noticed
that the Constitution Bench in Triloki Nath Khosa (supra)
while deciding the case took care to add that one has always to
bear in mind the facts and circumstances of the case in order to
judge the validity of a classification. Applying the aforesaid
principles the Court is required to interpret the provisions of the
impugned Act on the touchstone of Clause (4) of Article 15 and
Clause (4) of Article 16 of the Constitution of India. Articles 14,
15 and 16 form a group of provisions guaranteeing equality.
Such provisions confer a right of equality to each individual
citizen. Article 15 prohibits discrimination. Article 16 confers
a right to equality of opportunity for being considered for public
employment.

In Akhil Bharatiya Soshit Karamchari Sangh (Railway)
represented by its Assistant General Secretary on behalf of the
Asson.Etc. vs. Union of India & Ors. { (AIR) 1981 SC 298 :
(1981) 1 SCC 246}, Krishna Iyer, J. stated:

“78 Since a contrary view is possible and
has been taken by some judges a verdict need
not be rested on the view that SCs are not
castes, Even assuming they are,
classification, if permitted, will validate to the
differential rules for promotion. Moreover,
Article 16 (4) is an exception to Article 16 (2)
also.

22.The success of State action under
Art.16 (4) consists in the speed with which
result-oriented reservation withers away as no
longer a need, not in the everwidening and
everlasting operation of an exception (Art. 16
(4) ) as if it were a super-fundamental right
to continue backward all the time..

37The first sub-article speaks of equality
and the second sub-article amplifies its
content by expressly interdicting caste as a
ground of discrimination. Article 16 (4)
imparts to the seemingly static equality
embedded in Article 16 (1) a dynamic quality
by importing equalisation strategies geared to
the eventual achievement of equality as
permissible State action, viewed as an
amplification of Art. 16 (1) or as an exception
to it. The same observation will hold good
for the sub-articles of Article 15..”

We have already held that the members of Scheduled
Castes form a class by themselves and any further sub-
classification would be impermissible while applying the
principle of reservation.

On behalf of the respondents, it was pointed out that in
Indra Sahani’s case(supra), the court had permitted sub-
classification of other backward communities, as backward
and more backward based on their comparative under
development, therefore, the similar classification amongst the
class enumerated in the Presidential List of Scheduled Castes
is permissible in law. We do not think the principles laid
down in Indra Sahani’s case for sub-classification of other
backward classes can be applied as a precedent law for sub-
classification or sub-grouping Scheduled Castes in the
Presidential List because that very judgment itself has
specifically held that sub-division of other backward classes
is not applicable to Scheduled Castes and Scheduled Tribes.
This we think is for the obvious reason, i.e. Constitution itself
has kept the Scheduled Castes and Scheduled Tribes List out
of interference by the State Governments.

Legal constitutional policy adumbrated in a statute must
answer the test of Article 14 of the Constitution of India.
Classification whether permissible or not must be judged on the
touchstone of the object sought to be achieved. If the object of
reservation is to take affirmative action in favour of a class
which is socially, educationally and economically backward,
the State’s jurisdiction while exercising its executive or
legislative function is to decide as to what extent reservation
should be made for them either in Public Service or for
obtaining admission in educational institutions. In our opinion,
such a class cannot be sub-divided so as to give more
preference to a miniscule proportion of the Scheduled Castes
in preference to other members of the same class.

Furthermore, the emphasis on efficient administration
placed by Article 335 of the Constitution must also be
considered when the claims of Scheduled Castes and Scheduled
Tribes to employment in the services of the Union are to be
considered.

The conglomeration of castes given in the Presidential
Order, in our opinion, should be considered as representing a
class as a whole. The contrary approach of the High Court, in
our opinion, was not correct. The very fact that a legal fiction
has been created is itself suggestive of the fact that the
Legislature of a State cannot take any action which would be
contrary to or inconsistent therewith. The very idea of placing
different castes or tribes or group or part thereof in a State as a
conglomeration by way of a deeming definition clearly
suggests that they are not to be sub-divided or sub-classified
further. If a class within a class of members of the Scheduled
Castes is created, the same would amount to tinkering with the
List. Such sub-classification would be violative of Article 14
of the Constitution of India. It may be true, as has been
observed by the High Court, that the caste system has got
stuck up in the Society but with a view to do away with the evil
effect thereof, a legislation which does not answer the
constitutional scheme cannot be upheld. It is also difficult to
agree with the High Court that for the purpose of identifying
backwardness, a further inquiry can be made by appointing a
commission as to who amongst the members of the Scheduled
Castes is more backward. If benefits of reservation are not
percolating to them equitably, measures should be taken to
see that they are given such adequate or additional training so
as to enable them to compete with the others but the same
would not mean that in the process of rationalizing the
reservation to the Scheduled Castes the constitutional mandate
of Articles 14,15 and 16 could be violated.

Reservation must be considered from the social objective
angle, having regard to the constitutional scheme, and not as a
political issue and, thus, adequate representation must be given
to the members of the Scheduled Castes as a group and not to
two or more groups of persons or members of castes.

The very fact that the members of the Scheduled Castes
are most backward amongst the backward classes and the
impugned legislation having already proceeded on the basis
that they are not adequately represented both in terms of
Clause (4) of Article 15 and Clause (4) of Article 16 of the
Constitution of India, a further classification by way of micro
classification is not permissible. Such classification of the
members of different classes of people based on their
respective castes would also be violative of the doctrine of
reasonableness. Article 341 provides that exclusion even of a
part or a group of castes from the Presidential List can be
done only by the Parliament. The logical corollary thereof
would be that the State Legislatures are forbidden from doing
that. A uniform yardstick must be adopted for giving benefits to
the members of the Scheduled Castes for the purpose of
Constitution. The impugned legislation being contrary to the
above constitutional scheme cannot, therefore, be sustained.

For the reasons stated above, we are of the considered
opinion that the impugned legislation apart from being
beyond the legislative competence of the State is also violative
of Article 14 of the Constitution and hence is liable to
declared as ultra vires the Constitution.

The appeals are allowed, impugned Act is declared as
ultra vires the Constitution.