Bombay High Court High Court

Pravin Son Of Moharao Unhale vs State Of Maharashtra on 3 December, 2008

Bombay High Court
Pravin Son Of Moharao Unhale vs State Of Maharashtra on 3 December, 2008
Bench: B.H. Marlapalle, A. H. Joshi
                                 1




                                                                   
                                           
             IN THE HIGH COURT OF JUDICATURE AT BOMBAY
                       NAGPUR BENCH : NAGPUR




                                          
                   Writ Petition No.3060 of 2008

     Pravin son of Moharao Unhale,
     aged about 29 years,
     occupation - Lawyer,




                               
     resident of Lahan Wadgaon,
     Arni Road, behind Shivam
     Electricals,   
     Yavatmal-445 001.                      ....          Petitioner.

                               Versus
                   
     1.   State of Maharashtra,
          through its Secretary,
          Department of Law & Judiciary,
          Mantralaya,
      


          Mumbai-32.
   



     2.   The Chairman,
          Maharashtra Public Service
          Commission, Bank of India
          Building, third floor,





          M.G. Road, Hutatma Chowk,
          Fort, Mumbai-1.        .....                    Respondents.


                              *****
     Mr. N.M. Agnihotri, Adv., for the petitioner.





     Mrs. B.H. Dangre, Addl. Govt. Pleader for respondents.

                                *****




                                           ::: Downloaded on - 09/06/2013 14:06:59 :::
                                     2
                                   CORAM       :      B.H.MARLAPALLE AND
                                                      A.H.JOSHI, JJ.
                           Reserved on          :     20th November,2008.




                                                    
                          Pronounced on         :     3rd December,2008.




                                                   

J U D G M E N T [Per B.H. Marlapalle, J]:

1. Rule. Rule is made returnable forthwith, and

is heard by consent.

2. The Petitioner has passed his LL.B.

Examination held in April-May, 2004 from the Amravati

University, the result whereof was declared on 3rd

July, 2004. The petitioner passed the said Final Year

LL.B. Examination with 57.3 per cent marks.

3. On 4th July, 2007, the respondent No.2 – the

Maharashtra Public Service Commission [“MPSC” for

short] had published a proclamation inviting

applications for the posts of Civil Judges [Junior

Division] & Judicial Magistrates First Class [“Junior

Civil Judge”, for short], and the applications were to

be received by 3rd August, 2007. Another proclamation

was published by the MPSC on 3rd August, 2007, for the

::: Downloaded on – 09/06/2013 14:06:59 :::
3
additional posts of 175, thus, increasing the total

posts to 325 and the last date to receive the

applications was extended from 3rd August, 2007 to 10th

August, 2007. The eligible candidates to apply for the

said posts were divided in six different categories,

namely A, B, C, D, E and F, and we are concerned with

the eligibility qualifications laid down in A and

categories, which read as follows:-

“A] ig For Advocate, Attorney or Pleader :

Qualification :

Candidate should have practised as
an Advocate, Attorney or Pleader in the
High Court or Courts subordinate thereto
for not less than three years on 3rd
August, 2007.

Note: In the case of Public Prosecutors,

their service in that capacity will
be taken as practice at the Bar.

              "B]       For fresh Law Graduates :





                        Qualification :

                    The candidates who have obtained

the degree of law with not less than 55
per cent marks at the final year of LL.B.

Examination in the first attempt within
three years on 03rd August, 2007 and who
is qualified for enrollment as an
Advocate.”

4. Petitioner states that after the result of his

::: Downloaded on – 09/06/2013 14:06:59 :::
4
LL.B. Final Year Examination was declared on 3rd July,

2004, he received the provisional degree Certificate

dated 12th July, 2004, and applied to the Bar Council

of Maharashtra and Goa for enrollment as an Advocate on

5th August, 2004, and he came to be enrolled as an

Advocate on 23rd August, 2004.

5. In response to the Proclamation dated 3rd July,

2007, the petitioner applied to the post of Junior

Civil Judge by filling up the prescribed form on 31st

July, 2007, and the said application was from the

Category “B”, namely the “Fresh Law Graduates.” He

appeared for the Written Examination on 22nd September,

2007, and as he was declared successful in the said

examination, he was called for an oral interview which

was held on 29th March, 2008 at Nagpur. He attended

the said interview without any objection by the MPSC.

6. On 6th May, 2008, the MPSC published the

Recommendation List of 155 candidates and the name of

the petitioner was shown amongst the candidates whose

results were withheld for administrative reasons.

::: Downloaded on – 09/06/2013 14:06:59 :::
5

7. On 16th June, 2008, a Show-cause-Notice was

issued to the petitioner with a charge of furnishing

incorrect information regarding his eligibility. He

was, therefore, called upon to submit his explanation;

failing which action as per Clause 5.4 of the

prospectus would be initiated.

8. On 3rd July, 2008, the petitioner submitted his

he had

detailed reply to the Show-cause-Notice and pointed out

that applied in the category of “Fresh Law

Graduates”, and as per Clause 35 contained in the

Application Form submitted by him, he had furnished the

following information:-

“35.1 For Advocate, Attorney or Pleader :

35.1.1 Registration No. : 3434/04

35.1.2 Date of Registration : 23-8-04

35.2 : For fresh Law Graduates :

35.2.1 : Date of Degree : 12-7-04.

35.2.2 : Percentage of marks at the

Final Year Examination : 57.3%”

9. Despite the reply submitted to the Show-cause-

Notice, the petitioner’s result was not declared by the

MPSC and, therefore, he has filed the instant petition

::: Downloaded on – 09/06/2013 14:06:59 :::
6
under Article 226 of the Constitution and prayed for

the following reliefs:-

“a] Issue a Writ of Mandamus or an

order in the like nature to read
down the eligibility criteria as a
candidate who had secured 55 per
cent in Final LL.B. Examination in

Session 2006-07 instead of 10th
August, 2008, and

[b] direction to the respondents to
declare the petitioner’s result for

the competitive examination 2007
for the post of Junior Civil Judge,

[c]

and

quash and set aside the Show-cause-

Notice dated 16th June, 2008.”

10. It is the case of the petitioner that on 10th

August, 2007, he had not completed his practice of

three years as an Advocate and, therefore, he had

applied under Category ‘B’ for “fresh Law Graduates”

for selection to the post of Junior Civil Judge.

However, by the impugned Show-cause-Notice, the

Commission has held that the petitioner was not

eligible to apply either in Category ‘A’ for “Advocate,

Attorney or Pleader” or in Category ‘B’ for “Fresh Law

Graduates” and despite the same, he had submitted his

application for selection to the post of Junior Civil

Judge, for which he was not eligible to apply and,

::: Downloaded on – 09/06/2013 14:06:59 :::
7
therefore, he was required to submit an explanation as

to why he should not be declared ineligible for the

said post.

11. As pr the petitioner, he is eligible under

Category ‘B’ – “Fresh Law Graduates”, and at no point

of time, he claimed to have applied in Category ‘A’ for

“Advocate, Attorney or Pleader.” He further states

that with reference to the last date to receive the

applications, as per the Corrigendum published on 4th

August, 2007, the last date to receive the applications

was extended to 10th August, 2007 and with reference to

the said date, he had not completed three years’

practice as an Advocate and, therefore, he was eligible

in Category ‘B’ for “fresh Law Graduates.” In the

alternative, it was submitted by the learned counsel

for the petitioner that the eligibility criteria with

reference to 10th August, 2007 and as set out in the

Proclamation/Corrigendum published by the MPSC must be

read down to hold that the applicant, who had passed

his Final Year LL.B. Examination in the Academic Year

2003-04, be treated as eligible, rather than examining

whether he had passed his law examination within three

::: Downloaded on – 09/06/2013 14:06:59 :::
8
years with reference to 3rd August, 2007 or 10th August,

2007, and if so read, he has to be treated as a Fresh

Law Graduate and eligible to apply for the post of

Junior Civil Judge. On these grounds, the petitioner

prays for a direction to the MPSC to withdraw the Show-

cause-Notice and declare his result. The learned

Counsel for the petitioner has relied upon the law laid

down by the Supreme Court in the case of Sanjay Dhar

8 SCC 182].

Vs. J & K Public Service Commission & another [(2000)

12. The respondent – MPSC has filed an Affidavit-

in-Reply by its Desk Officer, and it has stated that

the Corrigendum was published on 25th July, 2007 and

the last date to receive the applications for the post

of Junior Civil Judge was extended to 10th August, 2007

and the number of posts was increased from 150 to 325

and, therefore, the candidates were required to possess

the educational qualification and experience with

reference to 10th August, 2007. In short, it is

contended that as on 10th August, 2007, the petitioner

ought to have completed three years or more of his

practice as an Advocate, or in the alternative, to

::: Downloaded on – 09/06/2013 14:06:59 :::
9
treat him as a Fresh Law Graduate, his result of final

year LL.B. Examination ought to have been declared

within three years with reference to 10th August, 2007,

so as to hold him eligible either in Category ‘A’ or

in Category ‘B’. As per the MPSC, the petitioner does

not fit into either of these two categories and,

therefore, he was not an eligible candidate for the

post of Junior Civil Judge as on 10th August, 2007 and

question of

consequently, he has to be declared as such and the

declaration of his result of the

Competitive Examination, 2007, does not arise.

13. The moot question, that falls for our

consideration is, therefore, whether the petitioner was

eligible to apply in Category ‘B’ – “Fresh Law

Graduates as on 10th August, 2007” for the post of

Junior Civil Judge?

14. Before we proceed further, let it be noted

that the petitioner has scored 140 marks in the

selection as against 118 marks scored by the last

candidate as shown in the Recommendation List of 150

candidates who have been selected for the post of

::: Downloaded on – 09/06/2013 14:06:59 :::
10
Junior Civil Judge and, therefore, if the petitioner

succeeds before us, he would stand at Serial No. 91A in

the said list, as per the result provided to us by the

learned Additional Govt. Pleader in a sealed cover.

15. The impugned selection for the post of Junior

Civil Judge has proceeded as per the Bombay Judicial

Service Recruitment Rules, 1956, and as amended by the

2003. The

Bombay Judicial Service Recruitment [Amendment] Rules,

Bombay Judicial Service Recruitment Rules

[for short the “Bombay Rules”] have now been replaced

by the Maharashtra Judicial Service Rules, 2008 [“The

Maharashtra Rules” for short], and the said Rules have

been published in the Notification dated 25th August,

2008 and gazetted on 27th August, 2008 and, therefore,

all the future selections for the said post shall be as

per the Maharashtra Rules.

16. By the notification dated 10th December, 2001,

Clause (iii-A) to Rule 4 (4) came to be substituted,

and subsequently by the notification dated 25th July,

2003, Clause [f] was added to Rule 4 [4] (iii-A) of the

Bombay Rules, and the same reads as follows:-

::: Downloaded on – 09/06/2013 14:06:59 :::
11

“(f) Notwithstanding anything contained
in preceding provisions, for appointment

to the post of Civil Judge (Junior
Division) and Judicial Magistrate First
Class to be made by nomination, the fresh

Law graduates shall also be eligible :

Provided that the candidate is not
less than twenty one years and not more

than thirty five years (forty years in the
case of candidate belonging to communities
recognized as Backward by the Government
for the purposes of recruitment).

Explanation.- The expression fresh Law
graduate means a candidate who has secured

fifty five per cent marks at final year
LL.B. Examination in the first attempt
within three years of the last date
prescribed for submission of application

and who is eligible to be enrolled as an
Advocate whether enrolled as such or not.”
[Emphasis supplied].”

17. Whether the petitioner satisfied the

definition of “Fresh Law Graduate” as set out in the

Explanation below Rule [4] (4) (iii-A) (f) of the

Bombay Rules is the question which requires to be

decided, and as per the petitioner, he so falls if the

term “within three years of the last date prescribed

for submission of application” is read down and

replaced as “within three years with reference to the

year in which the proclamation was issued for inviting

applications.” The petitioner states that if he has

passed the examination held in the Academic Year 2003-

::: Downloaded on – 09/06/2013 14:06:59 :::
12

04, he would be eligible for any selection that is

undertaken in the year 2007, as he would be a candidate

who has passed the Final Year LL.B. Examination within

three years with reference to the year 2007. He

further claims that even if the date of reference for

deciding the period of three years is treated as 10th

August, 2007, he was enrolled with effect from 23rd

August, 2004 by the Bar Council of Maharashtra & Goa,

and in any case, as on 10th August, 2007, he had not

completed his practice as an Advocate for three years

and, therefore, he ought to be held as a “Fresh Law

Graduate.”

18. The Maharashtra Rules, so far as Category ‘B’

– “Fresh Law Graduates” is concerned, provide a

different provision regarding the eligibility. Rule 5

(3) (b) reads as under:-

“(b) Experience .- Must have practised
as an Advocate in the High Court or
Courts subordinate thereto for not

less than three years on the date
of publication of advertisement; or

Must be a fresh Law Graduate who,-

(i) has secured the degree in law
by passing all the examinations
leading to the degree in the first
attempt;

::: Downloaded on – 09/06/2013 14:06:59 :::
13

(ii) has secured in the final year
examination of the degree in Law or

in the case of candidates holding
Master’s Degree in Law in final
year exam, not less than fifty five

percent marks; …..”

In the above stated Rule of the Maharashtra

Rules, the explanation or definition of the term “Fresh

Law Graduate” has not been specified as to mean the one

who has passed his law degree within three years on the

last

and,
date

therefore,

prescribed

the
for submission

controversy, as
of

raised
applications

in this

petition based on the Bombay Rules, is, hopefully, not

likely to arise in future in the selections for the

post of Junior Civil Judge.

19. In the instant case, admittedly, the

petitioner has passed his LL.B. Final Year Examination

in the first attempt and he has scored 57.3 per cent

marks in the said examination. The results were

declared on 3rd July, 2004 and the last date to receive

the applications was 10th August, 2007. The term

“within three years of the last date prescribed for

submission of applications” is required to be

interpreted appropriately in the light of the object

::: Downloaded on – 09/06/2013 14:06:59 :::
14
leading to introduction of amended rule. Effect of

improper reading of said rule which results in

defeating the purpose and object underlying amendment

of rule is also required to be visualised.

20. It was quite possible that the petitioner’s

result could have eventually been declared either on

4th August, 2004, or on or after 10th August, 2004, he

could be called as “a Fresh Law Graduate.” Therefore,

according to the petitioner, the period of three years

should be counted with reference to the date of his

enrollment, namely 23rd August, 2004, and if so counted

with reference to 10th August, 2007, he is a Fresh Law

Graduate, as he did not complete three years of

practice as an Advocate as on 10th August, 2007.

Whereas the Commission has relied upon the Instructions

below Clause 3.2 of the proclamations dated 4th July,

2007 as well as 3rd August, 2007, and the Clause 1) of

the said Instructions reads as under:-

“1) The academic qualifications &
experience acquired upto the last date
prescribed for receipt of applications
will only be taken into account in
determining the eligibility of candidates
for the posts and for further selection.
Academic qualifications shall be deemed
to have been acquired on the date on

::: Downloaded on – 09/06/2013 14:06:59 :::
15
which the result to the relevant
examination has been declared by the

Competent Authority.” [Emphasis supplied
by us].

21. From the above Instruction, it appears that

the academic qualifications have to be considered with

reference to the date of publication of the result of

the Final Year LL.B. Examination for the purpose of

deciding whether the petitioner had passed his Final

Year LL.B. Examination within three years of the last

date prescribed for submission of applications. Based

on these instructions, it is the case of the MPSC that

the petitioner’s result having been published on 4th

July, 2004 and the last date to receive the

applications being 10th August, 2007, or 3rd August,

2007, he cannot be held to have passed his LL.B.

Examination within three years of either 3rd August,

2007 or 10th August, 2007. On this sole ground, the

MPSC has held that the petitioner is ineligible as he

cannot be called as “a Fresh Law Graduate” as defined

in the Bombay Rules.

22. It was also submitted before us by the learned

Counsel for the Petitioner that the Instructions quoted

::: Downloaded on – 09/06/2013 14:06:59 :::
16
above must be given a purposive interpretation, rather

than going by the literal meaning of the said

Instructions. The learned Counsel submitted that

Clause ‘A’ for “Advocates, Attorneys and Pleaders” and

Clause ‘B’ for “Fresh Advocates” must be read in

exclusion of each other, in as much as, if any

candidate, who appeared for the law examination held in

April-May, 2004, and if his result was declared

subsequently

treated as a

either

“Fresh
in

Law
June/July,

Graduate”

he

if
ought

he has
to be

not

completed a period of three years of practice as an

Advocate on the last date fixed to receive the

applications, and if any candidate so passing the LL.B.

Examination has completed three years of practice as an

Advocate, he cannot be called as “a fresh Law

Graduate.” It was further contended that taking into

consideration the date on which the result of the

relevant examination is declared, counting the period

of three years is too technical and it does not serve

the main purpose of providing an opportunity to the

fresh law graduate for competing for the post of Junior

Civil Judge and the purpose for which such a provision

has been introduced in the Shetty Commission

::: Downloaded on – 09/06/2013 14:06:59 :::
17
Recommendations and approved by the Supreme Court by

its Judicial Order, is totally defeated.

23. In the case of Sanjay Dhar [supra], the

Supreme Court dealt with the interpretation of Rule 9

of the J & K Civil Service (Judicial) Recruitment Rules

“for purposive construction.” One of the eligibility

conditions as laid down by Rule 9 in Sanjay Dhar’s case

was that a candidate for recruitment to the service

must have put in at least two years’ practice at Bar by

the date on which he submits his application for such

recruitment, and must produce a Certificate to that

effect from the District Judge within the local limits

of whose jurisdiction, he works at the Bar. Mr. Sanjay

Dhar obtained the Certificate from the Registrar of the

High Court of Delhi, as he was practising in the said

High Court from October, 1990 onwards, though he was

enrolled as an Advocate on 29th January, 1990. This

Certificate was held to be invalid, as it was not

issued by the District Judge. Subsequently, the said

Certificate was also endorsed by the District &

Sessions Judge, Delhi on 17th March, 1993. Despite

this, the Public Service Commission rejected his

::: Downloaded on – 09/06/2013 14:06:59 :::
18
application. The Supreme Court held that certification

by the Registrar, High Court of Delhi, and further

endorsement by the District & Sessions Judge, Delhi,

fulfilled the requirement of Rule 9 in its spirit, and

it could not be held that the certificate originally

issued by the Registrar, High Court of Delhi, could not

meet the requirements of Rule 9.

24.
The main issue, which was considered by the

Supreme Court, was whether the certificate of practice

furnished by Mr. Sanjay Dhar satisfied the requirement

of Rule 9, and if so, whether Mr. Sanjay Dhar was

wrongfully denied the appointment in 1992-93

examination, and the said questions were answered in

the affirmative. In Para 14 of the said decision, the

Supreme Court stated as under:-

“14. Rule 9 of the J & K Civil Service
[Judicial] Recruitment Rules, 1967 must
receive a purposive interpretation.
Purposive interpretation enables
ascertaining the purpose of enactment,

the object sought to be achieved and the
mischief sought to be taken care of or
prevented. The object of the Rule is to
exclude lawyers not in actual practice,
and hence inexperienced, from entering
judicial service. At the same time the
Rule cannot be so construed as to create
an anomalous situation by asking the
District Judge to certify the period of

::: Downloaded on – 09/06/2013 14:06:59 :::
19
practice of a lawyer practising in High
Court and not in the District Courts,

“based on his personal knowledge or
official records of the District Courts”

– as J & K PSC wanted the appellant to

do. A literal compliance, if insisted
on, may defeat the object to be achieved
by the Rule itself. If an advocate is
practising exclusively in the High Court,

the District Judge would not have any
material available in his records to
verify the factum and the period of
actual practice of any applicant. The
Registrar of the High Court would be the

best-suited person to issue a certificate
in that regard and since Rule

contemplates the requisite certificate
being issued by the District Judge, the
underlying object sought to be achieved
by the Rule would be fulfilled if the

Certificate issued by the Registrar is
countersigned by the District Judge or
the District Judge issues a Certificate
of his own based on the certificate
issued by the Registrar. …..”

25. Relying upon the above stated decision in the

case of Sanjay Dhar [supra], it was submitted before us

that considering the date of result of the examination

as the starting point to count the period of three

years to decide the eligibility of fresh law graduates

in isolation would defeat the purpose of providing an

opportunity to such law graduates who otherwise do not

complete the minimum three years’ practice as an

Advocate on the last date prescribed for submission of

applications. It was pointed out that even if all the

::: Downloaded on – 09/06/2013 14:06:59 :::
20
students appear for the same examination, it may happen

that the results may be declared on different dates,

if, for some reason, some candidates’ results are

withheld and declared subsequently. It can also happen

that results of Summer or Winter Session of

examinations of different Universities may vary and

result in respect to any candidates also can-may be

delayed. Exact date of declaration of result would be

a point which would take a back seat while construing

the eligibility clause of permitting candidates having

less than 3 years’ tenure either of practice or no

practice, but having eligibility for enrollment.

26. If the result was declared on 4th July, 2004,

as has happened in the case of the petitioner, it is

possible that another candidate, who appeared for the

examination along with the petitioner, and in the

eventuality of his result being declared on 11th

August, 2004, would be held eligible, whereas the

petitioner would not be so held, despite the fact that

both had not completed three years of practice and,

thus, it will lead to inequality in law and, therefore,

denial of equal opportunity as has been guaranteed

::: Downloaded on – 09/06/2013 14:06:59 :::
21
under Article 14 of the Constitution.

27. It was further submitted that in any case, the

petitioner has taken punctual steps to seek enrollment

by submitting his application to the Bar Council of

Maharashtra & Goa on 5th August, 2004 after he obtained

the Provisional Degree Certificate issued by the

University on 12th July, 2004, and he came to be

enrolled withig effect from 23rd August,

learned counsel for the petitioner submitted that the
2004. The

concept of “interpretation for purposive construction”

would be defeated in the instant case if the claim of

MPSC is accepted that the petitioner is neither

eligible in Category ‘A’ for Advocates, Attorneys or

Pleaders, nor in Category ‘B’ for fresh Law Graduates.

He would, thus, be excluded from both the categories,

which is not the purpose of providing the definition of

“Fresh Law Graduates”, though he withstands all other

tests applicable to the fresh law graduates’ category

prescribed in the Bombay Rules, urged the learned

Counsel for the petitioner.

28. On the other hand, as per the MPSC, in the

::: Downloaded on – 09/06/2013 14:06:59 :::
22
proclamation issued by it, there was no ambiguity

leaving any scope for doubt or a different opinion

while deciding the eligibility for “Fresh Law

Graduates”. It was pointed out that the Instructions

very clearly said that the period of three years will

start commencing from the date of publication of the

result and it will be counted with reference to the

last date prescribed for submission of applications.

     The     MPSC      
                    claims    that        the      petitioner's

declared on 3rd July, 2004, and as on 3rd August, 2007
result was

or on 10th August, 2007, he could not be held to have

passed the LL.B. Examination within three years and,

therefore, ineligible to apply as a “Fresh Law

Graduate.” At the same time, he was enrolled with the

Bar Council of Maharashtra & Goa on 23rd August, 2004

and, thus, did not complete three years’ practice as on

10th August, 2007 and was, therefore, ineligible to

apply even in Category ‘A’ for Advocates, Attorneys and

Pleaders. On these grounds, the MPSC urges that its

decision to hold the petitioner ineligible to apply for

the post of Junior Civil Judge cannot be termed as

erroneous or perverse, and if that be so, it cannot

call for any interference in a Writ Petition under

::: Downloaded on – 09/06/2013 14:06:59 :::
23
Article 226 of the Constitution.

29. In the case of All India Judges’ Association

[(1993) 4 SCC 288], the Supreme Court had observed that

in order to enter the judicial service, an applicant

must be an Advocate of at least three years’ standing.

Rule 4 (4) of the Bombay Rules came to be amended by

the Notification dated 10th December, 2001 in keeping

with this requirement of minimum three years’ standing

of an Advocate seeking to enter the judicial service.

On 21st March, 1996, the Govt. of India passed a

Resolution, pursuant to the directions issued by the

Supreme Court, to constitute the first National

Judicial Pay Commission under the chairmanship of Mr.

Justice K.J. Shetty, and the Commission submitted its

report on 11th November, 1999. The said report was

placed before the Supreme Court for approval, and the

Supreme Court in the case of All India Judges’

Association Vs. Union of India [ (2002) 4 SCC 247 ]

considered the said report, and with certain

modifications, accepted and approved it. In para 32, a

three-Judge Bench of the Apex Court stated as under:-

“32. …..With the passage of time,
experience has shown that the best talent

::: Downloaded on – 09/06/2013 14:06:59 :::
24
which is available is not attracted to
the judicial service. A bright young law

graduate after 3 years of practice finds
the judicial service not attractive
enough. It has been recommended by the

Shetty Commission after taking into
consideration the views expressed before
it by various authorities, that the need
for an applicant to have been an advocate

for at least 3 years should be done away
with. After taking all the circumstances
into consideration, we accept this
recommendation of the Shetty Commission
and the argument of the learned amicus

curiae that it should be no longer
mandatory for an applicant desirous of

entering the judicial service to be an
advocate of at least three
standing. We, accordingly, in the light
years’

of experience gained after the Judgment

in All India Judges case direct to the
High Courts and to the State Governments
to amend their rules so as to enable a
fresh law graduate who may not even have
put in three years of practice, to be

eligible to compete and enter judicial
service. We, however, recommend that a

fresh recruit into the judicial service
should be imparted training of not less
than one year, preferably two years.”

30. It is clear that the Hon’ble Supreme Court was

not in favour of continuing with the earlier

requirement of at least three years’ standing for an

advocate to enter the judicial service, and it intended

to relax the said requirement. Hon’ble Supreme Court

accepted the recommendations of the Shetty Commission

that “it should be no longer mandatory” for an

::: Downloaded on – 09/06/2013 14:06:59 :::
25
applicant desirous of entering the judicial service to

be an advocate of at least three years’ standing and

it, therefore, directed the High Courts and State

Governments to amend their Rules so as to enable a

fresh law graduate who may not even have put in three

years of practice to be eligible for competing and

entering the judicial service. It is obvious that the

Apex Court did not state that a fresh law graduate

means a graduate who has not practised as an Advocate,

and all that it intended to convey was a fresh law

graduate means an Advocate who does not have three

years of practice, for being eligible to compete and

enter the judicial service.

31. In keeping with this mandate, the Bombay Rules

came to be amended by the Notification dated 25th July,

2003 as noted herein above, and the Explanation below

Clause (f) of Rule 4 (4) (iii-A) of the said Rules

states that a fresh law graduate means a candidate who

has secured 55 per cent marks at Final Year LL.B.

Examination in the first attempt within three years of

the last date prescribed for submission of applications

and who is eligible to be enrolled as an Advocate,

::: Downloaded on – 09/06/2013 14:06:59 :::
26
whether enrolled as such or not. This definition as

well as Instructions below Clause 3.2 of the

Proclamation/Advertisement dated 3rd August, 2007

released by the MPSC must be understood and read in the

spirit of the above observations made by the Apex

Court, so as to provide an opportunity to talented

advocates to enter judicial service, even though they

do not fulfill the requirement of minimum three years’

standing.

32. In our considered opinion, the Explanation and

the Instructions must be read down so as to be in

conformity with the intention to enable bright law

graduates, who did not have the minimum of three years’

standing and those who are eligible to be enrolled as

advocates, whether enrolled or not, to enter the

judicial service, and such talented law graduates

should not be prevented from entering the judicial

service by adopting a hyper-technical approach while

considering the requirements of eligibility in terms of

“Category ‘B’ for fresh law graduates”, as held by the

Supreme Court in the case of Sanjay Dhar [supra].

::: Downloaded on – 09/06/2013 14:06:59 :::
27

33. While interpreting the provisions of the

Explanation below Rule 4 (4) (f) (iii-A) of the Bombay

Rules and the Instructions in the advertisement, we

must adopt the approach of ‘purposive interpretation’

which will enable the fresh law graduates who do not

have a minimum three years’ standing and have secured

more than 55 per cent marks in the Final Year LL.B.

Examination, to enter the judicial service. If the

petitioner has passed the final year LL.B. Examination

held at any time prior to April/May, 2004, say, for

example, the examination held in October/November,

2003, we would not have taken a similar view.

34. Writ Petition No. 4308 of 2007 filed by Ms.

Neena Bhatia came to be allowed by this Court on 21st

November, 2008, and we held that the said petitioner

had completed three years’ practice as on 10th August,

2007 and, therefore, was eligible to apply for the post

of Junior Civil Judge from the category of Advocates

with three years’ law practice, namely “Category ‘A’

for Advocates, Attorneys and Pleaders.” Ms. Bhatia had

also appeared for the Final Year LL.B. Examination held

in April-May, 2004, and the Rashtrasant Tukdoji Maharaj

::: Downloaded on – 09/06/2013 14:06:59 :::
28
Nagpur University had declared her result on 7th June,

2004. She completed all the three years of law

examination with an average of 60.89 per cent marks,

and she had applied for enrollment with the Bar Council

of Maharashtra and Goa and came to be enrolled as an

advocate with effect from 30th July, 2004. The MPSC had

withheld her result on the grounds similar to that of

the present petitioner. The MPSC held that Ms. Bhatia

did not meet the requirements of minimum three years’

practice as an advocate with reference to 3rd August,

2007 or 10th August, 2007. We repelled this ground and

directed the Secretary of the MPSC to incorporate the

said petitioner’s name in the list of selected

candidates for the post of Junior Civil Judge,

forthwith, and intimate to the Registrar General of

this Court her name as a selected candidate for the

said appointment.

35. In the instant case, the petitioner also

appeared for the LL.B. Final Year Examination held in

April-May, 2004; but the Sant Gadgebaba Amravati

University had declared his result on 3rd July, 2004,

i.e., almost after three to four weeks the Nagpur

::: Downloaded on – 09/06/2013 14:06:59 :::
29
University declared the Final Year LL.B. Examination

results and, therefore, despite the fact of obtaining

the provisional degree Certificate on 12th July, 2004,

the petitioner came to be enrolled with effect from

23rd August, 2004. Though the petitioner cannot be said

to have a minimum three years of practice as an

Advocate, at the same time, he cannot be excluded from

the “Category of Fresh Law Graduates”, if regards be

had to the above observations made by the Apex Court in

All India Judges’ Association case. We must adopt a

‘purposive interpretation’ of the definition of “Fresh

Law Graduates with less than three years’ practice”, so

as to enable bright law graduates to enter the judicial

service. As noted earlier, the petitioner has scored

140 out of 250 marks, and had his result been not

withheld, his name would have appeared at Serial No.

91A in the list of 155 selected candidates.

36. Even otherwise, in the instant case, the MPSC

did not take any objection regarding eligibility of the

petitioner while scrutinizing his application, and he

was allowed to appear for the Written Test as well as

the oral interview without any objection. It is only

::: Downloaded on – 09/06/2013 14:06:59 :::
30
when the final selection list was published, his name

appeared in the candidates whose results were withheld,

and subsequently the impugned Show-cause-Notice

followed. As such we do not find any fault on the part

of the petitioner.

37. In the premises, we allow this petition and

hold that the petitioner was eligible to apply for the

post of
Junior Civil Judge in response

Proclamation/Advertisement published on 4th July, 2007
to the

by the MPSC, in the category of “Fresh Law Graduates”,

namely Category ‘B’, in keeping with the requirements

of Rule 4 (4) (f) (iii-A) of the Bombay Rules. We,

therefore, direct the MPSC to declare the petitioner’s

result for the Competitive Examination-2007 for the

post of Junior Civil Judge, and we hereby quash and set

aside the Show-cause-Notice dated 16th June, 2008

issued to the petitioner by the MPSC. We further

direct the Secretary/Deputy Secretary of the MPSC to

incorporate the name of the petitioner in the List of

Selected Candidates for the post of Junior Civil Judge,

forthwith, and intimate to the Registrar General of

this Court the name of the petitioner as a selected

::: Downloaded on – 09/06/2013 14:06:59 :::
31
candidate for the said appointment, as expeditiously as

possible, and preferably before 20th December, 2008.

Rule is made absolute in the above terms, but

without any order as to costs. Writ to go to the MPSC

forthwith.

               JUDGE    ig                                 JUDGE
                      
                             -0-0-0-0-

     |hedau|
      
   






                                          ::: Downloaded on - 09/06/2013 14:06:59 :::