High Court Patna High Court - Orders

Mithilesh Kumar Mani vs The Chancellor,Babasaheb Bhimr on 10 February, 2011

Patna High Court – Orders
Mithilesh Kumar Mani vs The Chancellor,Babasaheb Bhimr on 10 February, 2011
    IN THE HIGH COURT OF JUDICATURE AT PATNA
                   CWJC No.14680 of 2009
NUTAN KUMARI W/O SHARAD KUMAR R/O AHIYAPUR ZERO
MILE, P.S.- AHIYAPUR, DISTT.- MUZAFFARPUR.
                         VERSUS
  1. 1. THE B.R.A. BIHAR UNIVERSITY MUZAFFARPUR
      THROUGH ITS REGISTRAR.
  2. THE VICE-CHANCELLOR B.R.A. BIHAR UNIVERSITY,
      MUZAFFARPUR.
  3. THE REGISTRAR B.R.A. BIHAR UNIVERSITY,
      MUZAFFARPUR.
  4. THE SELECTION COMMITTEE B.R.A. BIHAR
      UNIVERSITY, MUZAFFARPUR.
  5. RAVI SHANKAR KUMAR S/O DAYANAND PRASAD
      PRESENTLY POSTED AS PTI, R.D.S. COLLEGE,
      MUZAFFARPUR.
  6. CHANDRA SINGH S/O NAND KISHORE SINGH
      PRESENTLY POSTED AS PTI, M.S.K.B. COLLEGE,
      MUZAFFARPUR.
  7. SANJAY KUMAR SINGH S/O NAME NOT KNOWN TO
      THE PETITIONER PRESENTLY POSTED AS PTI, J.S.
      COLLEGE, CHANDAULI, MUZAFFARPUR.
  8. MITHILESH KUMAR MANI S/O SHEO NATH PRASAD
      PRESENTLY POSTED AS PTI, L.N. COLLEGE,
      BHAGWANPUR, DISTT.- MUZAFFARPUR.

                WITH

              CWJC No.3580 of 2010
 SANJAY KUMAR SINGH S/O RAMTA PRASAD SINGH R/O
VILL.- HATIYA, P.S.- KARAKAT, P.O.- AMAURA, DISTT.-
ROHTAS.
                         VERSUS
1. THE CHANCELLOR BABASAHEB BHIMRAO AMBEDKAR
   BIHAR UNIVERSITY, MUZAFFARPUR.
2. THE DEPUTY SECRETARY GOVERNOR'S SECRETARIAT,
   IHAR, RAJ BHAWAN, PATNA.
3. BABA SAHEB BHIMRAO AMBEDKAR BIHAR UNIVERSITY,
   MUZAFFARPUR THROUGH ITS REGISTRAR.
4. THE VICE-CHANCELLOR BABASAHEB BHIMRAO
   AMBEDKAR BIHAR UNIVERSITY, MUZAFFARPUR.
5. THE REGISTRAR BABASAHEB BHIMRAO AMBEDKAR
   BIHAR UNIVERSITY, MUZAFFARPUR.
6. THE STATE OF BIHAR THROUGH THE PRINCIPAL
   SECRETARY DEPARTMENT OF HUMAN RESOURCES,
   GOVERNMENT OF BIHAR, PATNA.

                WITH

            CWJC No.3611 of 2010
                2




MITHILESH KUMAR MANI S/O SHEO NATH PRASAD R/O
VILL+P.O.BASAWAN TAKHAT,P.S.BASANTPUR,DISTT-SIWAN.
                       VERSUS
1. THE CHANCELLOR,BABASAHEB BHIM RAO AMBEDKAR
   BIHAR UNIVERSITY , MUZAFFARPUR.
2. THE DEPUTY SECRETARY,GOVERNOR'S SECRETARIAT
   BIHAR,RAJ BHAWAN,PATNA.
3. BABASAHEB BHIMRAO AMBEDKAR BIHAR UNIVERSITY,
   MUZAFFARPUR,THROUGH ITS REGISTRAR.
4. THE VICE -CHANCELLOR BABASAHEB BHIMRAO
   AMBEDKAR ,BIHAR UNIVERSITY,MUZAFFARPUR.
5. THE REGISTRAR,BABASAHEB BHIMRAO AMBEDKAR null
   BIHAR UNIVERSITY,MUZAFFARPUR.
6. THE STATE OF BIHAR THROUGH THE PRINCIPAL
   SECRETARY,DEPARTMENT OF HUMAN RESOURCES null
   GOVERNMENT OF BIHAR,PATNA.

                WITH

               CWJC No.3713 of 2010
RAVI SHANKAR KUMAR S/O SRI DAYANAND PRASAD R/O
Q.NO. 28, NEW READERS COLONY, GANNIPUR, KHABRA
ROAD, DISTRICT -MUZAFFARPUR.
                        VERSUS
1. THE CHANCELLOR,BABASAHEB BHIMRAO AMBEDKAR
   BIHAR UNIVERSITY MUZAFFARPUR.
2. THE DEPUTY SECRETARY GOVERNOR'S SECRETARIAT,
   BIHAR, RAJ BHAWAN, PATNA.
3. BABASAHEB BHIMRAO AMBEDKAR BIHAR
   UNIVERSITY,MUZAFFARPUR THROUGH ITS REGISTRAR.
4. THE VICE - CHANCELLOR, BABASAHEB BHIMRAO
   AMBEDKAR BIHAR UNIVERSITY, MUZAFFARPUR.
5. THE REGISTRAR BABASAHEB BHIMRAO AMBEDKAR,
   BIHAR UNIVERSITY, MUZAFFARPUR.
6. THE STATE OF BIHAR THROUGH THE PRINCIPAL
   SECRETARY DEPARTMENT OF HUMAN RESOURCES,
   GOVT. OF BIHAR, PATNA.

                WITH

             CWJC No.3724 of 2010
CHANDRAMA SINGH S/O NAND KISHORE SINGH, R/O
VILLAGE+P.O-PAGAHIYA, AIMA VIA- HARDI, DISTRICT-
MUZAFFARPUR.
                       VERSUS
1. THE CHANCELLOR,BABASAHEB BHIMRAO AMBEDKAR
   BIHAR UNIVERSITY, MUZAFFARPUR.
2. THE DEPUTY SECRETARY GOVERNOR'S
   SECRETARIAT,BIHAR, RAJ BHAWAN, PATNA.
3. BABASAHEB BHIMRAO AMBEDKAR BIHAR
   UNIVERSITY,MUZAFFARPUR THROUGH ITS REGISTRAR .
                                             3




                    4. THE VICE- CHANCELLOR, BABASAHEB BHIMRAO
                       AMBEDKAR BIHAR UNIVERSITY, MUZAFFARPUR.
                    5. THE REGISTRAR BABASAHEB BHIMRAO AMBEDKAR
                       BIHAR UNIVERSITY,MUZAFFARPUR.
                    6. THE STATE OF BIHAR THROUGH THE PRINCIPAL
                       SECRETARY, DEPARTMENT OF HUMAN RESOURCES,
                       GOVT. OF BIHAR, PATNA.
                                                 -----------

(In C.W.J.C. No.14680 of 2009)
For the Petitioner : Mr. Chakrapani & Mr. Ashim Jha.

(In C.W.J.C. Nos.3580 of 2010, 3611 of 2010, 3713 of 2010 & 3724 of 2010)
For the Petitioners : Mr. Ujjawal Kr. Sinha & Mr. Brajesh Kumar.
For the University : Mr. Ajay Bihari Sinha.

————

06 10.02.2011 In all these five writ petitions the question involved is the

same. It relates to the validity of the selection of Physical Training

Instructors for four constituent Colleges under the B.R.A. Bihar

University, Muzaffarpur.

As all parties have appeared, filed their counter affidavits

and reply thereto, the pleading being complete, with consent of parties, all

the five writ petitions were heard for final disposal at this stage itself.

On 04.11.2009 C.W.J.C. No.14680 of 2009 was filed by

Nutan Kumari challenging the selection process as adopted by the

University concerned and the selection of four persons as Physical

Training Instructors in four constituent Colleges of the University in

question. The four persons are, namely, Sanjay Kumar Singh, Mithilesh

Kumar Mani, Ravi Shankar Kumar and Chandrama Singh. They have

been made respondents in this writ petition and pursuant to notices issued

have appeared. These four persons have individually filed writ petitions.

Sanjay Kumar Singh filed C.W.J.C. No.3580 of 2010 on 25.02.2010,

Mithilesh Kumar Mani filed C.W.J.C. No.3611 of 2010 on 25.02.2010,

Ravi Shankar Kumar filed C.W.J.C. No.3713 of 2010 on 26.02.2010 and
4

Chandrama Singh filed C.W.J.C. No.3724 of 2010 on 26.02.2010. These

four persons have challenged the order of the Chancellor of the

Universities, who upon enquiry report submitted to it cancelled their

selections and consequently their appointment as Physical Training

Instructors as done by the University concerned. It may be noted here that

though Nutan Kumari filed the writ petition making the selected

candidates to the writ petition as party-respondents and also filed

intervention applications in the other four writ petitions in which those

petitioners did not make Nutan Kumari a party-respondent. Intervention

applications are allowed. It is because of these that all the five writ

petitions were taken up together to decide the validity of the action taken

by the Chancellor and the validity of the selection process.

Nutan Kumari, the writ petitioner in the first filed writ

petition basically challenges the selection and the selection process on the

ground of total lack of transparency, the details whereof will be

considered at appropriate stage. She supports the later action of the

Chancellor in cancelling the selection process itself based on three

member enquiry report as well.

On the other hand, the four remaining writ petitioners

whose selection were cancelled, pursuant to the Chancellor’s order,

initially in the writ petition challenged the action of the Chancellor alone

but when all the five writ petitions were taken up together they joined

issues with regard to the validity of the selection process and their

selections as well which rendered the challenge to order of the Chancellor

on technical ground of violation of principles of natural justice not
5

necessary for decision.

In fairness to the counsel for the four selected candidates in

their writ petitions as initially filed they had challenged the action of the

University in terminating their appointment, pursuant to the order of the

Chancellor, which was based on high powered enquiry report. Their only

ground of attack was that they had not been heard by the Chancellor

before the Chancellor ordered for cancellation of their selection and

cancellation of the selection process, but in view of the challenge to the

selection process as made by Nutan Kumari long prior to the order of the

Chancellor before this Court, that issue losses significance and what

become significant is the validity of the selection process and the

selection.

It appears that on 13.07.2008 an advertisement was issued

by the B.R.A. Bihar University, Muzaffarpur, inter alia, for appointment

of Physical Training Instructors in four of its constituent Colleges, one in

each College, namely, R.D.S. College, Muzaffarpur, M.S.K.B. College,

Muzaffarpur, L.N. College, Bhagwanpur and J.S. College, Chandauli.

The advertisement is Annexure-1 to the first writ petition. In the

advertisement, there are only three conditions specified. Firstly, each

candidate is required to apply for the post of Physical Training Instructor

separately for each College. Secondly, candidates possessing Bachelor

degree in Physical Education or Graduate with Diploma in Physical

Education from a recognized institution may apply for the post. Lastly,

age limit for all above posts were as per Government Rule/order. It is

pursuant to the aforesaid advertisement that all the five writ petitioners
6

apart from others applied for all the four Colleges. It is not in dispute that

all five writ petitioners upon scrutiny of their applications were found

eligible and were called for interview. It appears that for the purposes of

interview and selection the University constituted a five man committee

by office order dated 27.10.2008. It consisted of the Head of the

Department of Economics of the University as the Chairman, Registrar of

the University as Member Secretary, Principal of Dr. R.M.L.N.S. College,

Professor Incharge (Retired) of Rameshwar College as two other

members and Secretary, Sports Council of the University as the fifth

member.

On 06.11.2008 the said Committee met and interviewed the

applicants four times each candidate in respect of the four Colleges

concerned. They prepared merit list of candidates, which is Annexure-6

series to the first writ petition.

At this stage, I may notice one thing that stands out in the

tabulation of the merit list. As noted above, all the five writ petitioners

were interviewed for all the four Colleges by the same Committee of five

persons allegedly four times on the same day. All other marks with

regard to academic qualifications and marks for higher qualifications and

experience were the same in all the four charts but the marks given in

interview (viva) varied drastically. For example, petitioner, Nutan

Kumari in one interview was awarded 24 marks out of 30 in another 16

out of 30 in the third 12 out of 30 and in the 4th 20 out of 30. Such erratic

variation is there in all the four merit list where someone scores less in

one and more in another. University is not able to give any justification
7

for these markings. Details of other markings will be discussed at

appropriate stage. Upon tabulation of results on 14th February, 2009

University issued appointment letters in favour of the four writ petitioners

leaving aside Nutan Kumari. Apparently, the four selected petitioners

gave their joining immediately in February, 2009 itself. Thereafter,

pursuant to the orders of the Vice-Chancellors, by office order dated

13.05.2009, the Registrar of the University fixed their pay scale at

Rs.5000-150-8000.

It appears that soon thereafter the Chancellor of Universities

of Bihar received complaints and on 18.06.2009 the Chancellor appointed

a three man committee to enquire into the selection process and selection

of Physical Training Instructors as made by the University concerned.

Petitioner, Nutan Kumari had also protested to the Chancellor regards the

University and upon the enquiry committee set up had filed protest there

also. Apart from others her (Nutan Kumari) objection was that one of the

Colleges concerned was Mahila Shilp Kala Bhawan (M.S.K.B.) College,

Muzaffarpur, which was exclusively Girls College, but instead of she

being selected as Physical Training Instructor, she was ignored and

petitioner, Chandrama Singh was selected. The report of the enquiry

committee dated 07.10.2009, as submitted to the Chancellor of the

University, is to be found in the counter affidavits of the University in the

writ petitions filed by the selected candidates. The Committee

recommended the cancellation of the appointments and action against the

Vice-Chancellor and the Registrar of the University as they appeared to

be involved in appointment fixing game. It is pursuant to this enquiry
8

report as submitted to the Chancellor, the Chancellor upon consideration

thereof was pleased to cancel the appointments and directed the

University to take necessary action by its communication dated

05.01.2010. The University thereafter issued letter dated 15.02.2010 to

the four selected writ petitioners and asked them to show cause. Those

selected petitioners asked for papers to file their show cause but before all

of it could be supplied they filed the four writ petitions challenging the

action of the Chancellor. Thus seen, Nutan Kumari with whom the four

selected writ petitioners have joined issues has brought to the four front

the core question about validity of the selection process and the selection

itself.

Basically, the challenge to the selection process is as

follows. A reference to the advertisement would show that nothing was

disclosed therein with regard to the manner and the process of selection or

the criteria thereof. Now, it is not in dispute that there was no criteria at

all fixed. The criterion were evolved by the selection committee. Five

men selection committee on the date of interview fixed the criteria which

were neither disclosed prior or at the time of interview. It was only made

known after appointment letters were issued. Thus, there was total lack of

transparency. It is then submitted that once after selection and

appointments the criterion were disclosed it showed hostile discrimination

and arbitrariness. First out of total 100 marks 60 marks were for

academic qualifications, being 10 marks for Matriculation, 10 marks for

Intermediate and 40 marks for Graduation. So far as Matriculation and

Intermediate are concerned, the marks are not put in issue but so far as
9

Graduation is concerned, the marking has been put to issue. The selected

candidates and the University explained the same as follows.

There are three types of physical education qualification.

The first is a three year physical education course after Intermediate

resulting in degree of B.P.E. The second is a three year Graduation

course in any subject after Intermediate plus one year physical education

course conducted by University leading to B.P.Ed. degree and the third is

three year Graduation course in any subject after Intermediate and one

year physical education diploma course conducted by School Examination

Board leading to D.P.Ed. The selection committee on the date of

interview evolved marking system for Graduation level which as noted

above was as follows.

For candidates with B.P.E. and B.P.Ed. their marks scored

in B.P.E. and B.P.Ed. were only taken and in a graded manner. If they

had scored more than 75% they were awarded 40 out of 40, if they scored

60-75% they were awarded 30 out of 40, if they had scored 45-60% they

were awarded 25 out of 40 and if they had scored below 45% they were

awarded 20 out of 40 but when it came to D.P.Ed. their marks scored

were calculated differently. Their marks out of 40 for Graduation was

split into two of 20 marks each, 20 marks for their three years Graduation

course and only 20 marks maximum for their physical education course.

The result was that though petitioner, Nutan Kumari had 83.6% in

D.P.Ed., she was awarded only 20 marks, whereas others who had scored

lesser marks in physical education but had B.P.E. or B.P.Ed. were given

higher marks on that basis ignoring their Graduation or other marks. For
10

example, Ravi Shankar Kumar who had got 80% was given 40 marks,

Mithilesh Kumar Mani who had scored 72.6% was given 30 marks,

Chandrama Singh who had scored 55% was given 25 marks and Sanjay

Kumar Singh scored 57% was given 25 marks.

Then the challenge is to the marks on higher qualification

and experience. It is submitted that the two are different criterion but the

total marks combined has been fixed at 10 not disclosing any bifurcation

or any criteria.

Then is the marks for viva (interview), which is 30% of the

total marks, as noted in the very beginning, the same set of five members

on the same day interviewed the selected candidates four times, one time

each for each College and gave drastically different marks. First, in this

regard it is submitted that this shows the erratic irrational marking on

subjective satisfaction, which interview marks being as high as 30% is

irrational, especially, when it is showed that the difference between

selection and non-selection was barely a few marks.

It is then submitted that the selection committee, which

constituted of five persons, had no expert at all in physical education.

There was only one person who was Secretary of the Sports Council of

the University and his only qualification was that he had played one Ranji

Trophy Cricket match and the rest were all pure academicians.

It was then submitted that though one of the College was

exclusively Girls College, namely, M.S.K.B. College, Muzaffarpur and

petitioner, Nutan Kumari was a girl candidate for the post of Physical

Instructor and otherwise fully qualified, she was not considered and male
11

Physical Instructor for physical education in exclusively Girls College

was appointed.

Lastly, it was submitted that the advertisement was totally

vague with regard to the maximum age criteria. It only said that the same

would be fixed as per Government Rules/Notifications. It has been shown

that there is no consistent practice in the Government. In some cases, the

first day of the year in which advertisement is issued is taken to be the

date. In some cases, the date of advertisement is taken to be the relevant

date. This is significant because petitioner, Chandrama Singh is alleged

to be over age but because of this flexibility he was selected.

In short, it is submitted that the entire process was decided

not before but after all applications had been received it was so done to

favour few as is the finding of the enquiry committee appointed by the

Chancellor as well.

In defence, University has submitted that D.P.Ed. is a

Diploma course though it is a one year course after Graduation same as

B.P.Ed., which is a one year course after Graduation, but one is conducted

by the School Examination Board and the other by the University. They

have to be treated differently. With regard to the manner in which

interview was conducted, it was submitted that as applications were to be

filled up individually for different Colleges, the interviews were repeated

and it could not be said to be arbitrary or irrational in any manner. As to

the high marks allotted for interview, it was submitted that interview

marks based on subjective satisfaction even though was 30% it was

neither excessive nor arbitrary. With regard to higher qualifications and
12

experience, it was said that the five members committee was an expert

committee who judged the same properly.

The private-respondents in the first writ petition, who are

independent petitioners, as well, being the selected candidates whose

selection had been cancelled, while adopting these arguments, it is further

submitted that once the petitioner, Nutan Kumari participated in the

selection process it was not open for her to subsequently turn around and

challenge the same after appointments were made. She took a calculated

chance and having failed cannot challenge the same. So far as the

differentiation between D.P.Ed., B.P.Ed. & B.P.E., it is submitted that the

later two are degree courses and the former is Diploma. They are

different class of qualifications and there is nothing wrong in treating

them separately. As to the question of higher qualification and experience

being clubbed together, it is submitted that even though they are different

concepts, there is nothing wrong to assess them combined but

unfortunately neither the University nor the respondents were able to

place on record any definite discernible criteria for this marking. They

further admit that so far as age is concerned, in absence of Rules of

University, the cut off date of age was taken 1st January of the year as is

normally done by the Central Government because the State Government

has no uniform practice or Rules in this regard. Lastly, it was submitted

that even if there were defective criterion and it was applied uniformly

and no prejudice can be said to have been caused to individual.

Having considered the rival submissions, in my view, the

hostile discrimination and arbitrariness is writ large on the face of the
13

records. No one with any amount of reasonable certainty knew the

selection procedure or the process. It stands undisputed that the criterion

were laid down only on the date of interview even then it was not made

known to people. This is a clear cut case of bad and wrong administrative

action. There is absolutely no transparency and such process cannot be

sanctified by the Court. On top of it to say that petitioner, Nutan Kumari

had participated in the selection process and, as such, could not challenge

it after appointments were made, would be travesty of justice. Anyone

could have challenged the criteria if they were disclosed in the

advertisement or before the interview or before the selection but all that

was kept secret. That came to be known much later after appointments

were made. That cannot estop Nutan Kumari from challenging what she

did not know and what was never made public. This objection by the

University and the other petitioners cannot be sustained. In my view, the

law is settled. If a person participates in selection process with his eyes

open knowing the selection process then upon failure to get selected he

cannot turn around and challenge the same. He would be deemed to have

acquiescence to the same. That is not at all the case in the present as

noted above. Nutan Kumari challenged the process even before the

enquiry committee gave its report. The challenge cannot be said to be

belated in any aspect of the matter. The criterion were not disclosed. It is

only after the criterion were disclosed to some extent can it be said that a

person was in a position to challenge. If that is kept in mind it would be

seen that there was no unreasonable delay in the challenge at all.

Moreover, the extent of arbitrariness in the selection process, as would be
14

noticed, fully justifies in setting aside the selection process and the

selection itself.

Now, coming to the markings in respect of Graduation. As

noted above, there are three types of physical education courses. One a

three year course after Intermediate and the other two being one year

courses after three years Graduation in any subject. It matters little

whether it is a one year Diploma course or one year degree course because

under statute University alone can grant degree, the School Examination

Board cannot and that is the only reason for this distinction. If

classification had to be made, subject to it being reasonable, it could be

between the three years physical education course and the one year

physical education course but the moot point to be noted here is that in the

advertisement all are treated similarly for eligibility with no preference or

distinctions. If the advertisement itself did not provide for any

differentiation or different treatment then at the time of evaluation no new

criteria could be laid down. The effect is evident from the marks sheet of

petitioner, Nutan Kumari. She got 83.6% marks in D.P.Ed and in three

years Graduation course she had got 48.8%. Thus, totally she was given

32 marks being 20 plus 12 respectively out of 40 marks. Ravi Shankar

Kumar had 80% either in B.P.E. or B.P.Ed. he was given 40 marks out of

40. There are various instances, as noted earlier, to show the arbitrary

results of this arbitrary criteria, which criteria, as noted above, was

decided at the time of interview. When all applications had been

scrutinized the assertion that these criterion were evolved to promote

certain candidates cannot, thus, be said to be unfounded.
15

Again, when we come to marks of higher qualifications and

experience, no one has disclosed as to what was the criteria of awarding

marks under this head. Again, it is left to the whims of the selection

committee which cannot be countenanced.

Again, we come to the case of marks for interview, the

things are worst. The same set of five people on the same day

interviewed all the five petitioners four times for the same job and in each

interview the marks drastically varied. These are subjective evaluation

based on subjective satisfaction it is these marks which have made

substantial difference, as noted above, the margin being very small. Apart

from this, to this Court it appears that subjective marks cannot be, in the

nature of appointment, as high as 30%. These two things coupled

together make the process quite arbitrary and discriminatory.

Thus, the process as a whole as adopted cannot be said to be

valid in law. The process must thus be struck down and is struck down.

Consequently, it is held that the selection was bad.

With regard to two remaining aspects that is the five

member selection committee being an expert body the less said the better.

I have noted in the beginning of the judgment itself that four of the

persons had absolutely no qualification or knowledge about physical

training education. The fifth member, that is, the Secretary of the Sports

Council of the University himself had no such qualification except being

member of some cricketing club and having once participated in a Ranji

Trophy Cricket match at Bhagalpur. How can it at all be said that this

was an expert body is anybody’s guess. The second aspect is with regard
16

to the age. As referred to above, the advertisement merely stated that the

age limit would be as per Government Rules/Notification. It does not say

whether Central Government or State Government, because even as per

the contesting petitioners and the respondent-University, has no Rules and

the State Government has no standard practice. Central Government

invariably uses first day of the year in which advertisement is issued. It is

because of this flexibility that petitioner, Chandrama Singh got the benefit

even though he was about 37 years of age. This cannot be countenanced.

Lastly, I must consider the argument of the contesting

petitioners that the arbitrariness was consistent in all cases, uniformly

applied which over all should not prejudice any individual. The argument

is noted only for rejection. Once it is held to be arbitrary it losses to be

uniform. It is anyone’s guess which is again arbitrary as a whole. It

cannot be sanctified, much less by a Court.

Thus, on the whole, in my view, the arbitrariness in the

selection process and consequently arbitrary selection cannot be ignored

and it must be held that the entire selection process stands fully vitiated.

I, accordingly, set aside the selection process and the selection of the writ

petitioners to the post of Physical Training Instructors. This was also the

recommendation made to the Chancellor and it is because of this the

Chancellor also rightly set aside the selection process.

In the result, the writ petition, being C.W.J.C. No.14680 of

2009, filed by Nutan Kumari is, thus, allowed and the rest of the writ

petitions are dismissed.

Trivedi/                          (Navaniti Prasad Singh, J.)