Gujarat High Court Case Information System
Print
SCA/14642/2010 17/ 17 JUDGMENT
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 14642 of 2010
For
Approval and Signature:
HON'BLE
SMT. JUSTICE ABHILASHA KUMARI
=====================================================
1
Whether
Reporters of Local Papers may be allowed to see the judgment ?
2
To
be referred to the Reporter or not ?
3
Whether
their Lordships wish to see the fair copy of the judgment ?
4
Whether
this case involves a substantial question of law as to the
interpretation of the constitution of India, 1950 or any order
made thereunder ?
5
Whether
it is to be circulated to the civil judge ?
=====================================================
RAVINDRA
VITHALBHAI JIYANI - Petitioner(s)
Versus
GUJARAT
PUBLIC SERVICE COMMISSION & 3 - Respondent(s)
=====================================================
Appearance :
MR
PARESH UPADHYAY for Petitioner
MR DG SHUKLA for Respondent
No.1
Mr.Maulik G.Nanavati, learned ASST.GOVERNMENT PLEADER for
Respondents Nos.2 to
4
=====================================================
CORAM
:
HON'BLE
SMT. JUSTICE ABHILASHA KUMARI
Date
: 01/03/2011
ORAL
JUDGMENT
1. Rule.
Mr.D.G.Shukla, learned advocate waives service of notice of Rule for
respondent No.1. Mr.Maulik G.Nanavati, learned Assistant Government
Pleader waives service of notice of Rule for respondents Nos.2 to 4.
On the facts, and in the circumstances of the case, and with the
consent of the learned counsel for the respective parties, the
petition is being heard and finally decided, today.
2. By
filing this petition under Article 226 of the Constitution of India,
the petitioner has prayed, inter alia, that a writ of mandamus or any
other appropriate writ or order be issued, declaring the action of
the Gujarat Public Service Commission, in not recommending his name
to the State Government for appointment on the post of Lecturer
(Chemistry), pursuant to a requisition having been made,as illegal,
arbitrary and discriminatory. Further, it is prayed that the decision
of the respondent-authority of not giving appointment to the
petitioner on the post of Lecturer (Chemistry) pursuant to his
selection vide advertisement No.60 of 2006-2007, be quashed and set
aside.
3. Briefly
stated, the relevant facts are that the petitioner was initially
appointed as Lecturer (Chemistry) on Ad-hoc basis on 28-2-2001. He
is, at present, working as such in the Government Polytechnic. On
15-5-2006, respondent No.1 -Gujarat Public Service Commission (“GPSC”
for short) published advertisement No.60 of 2006-07, inviting
applications for the post of Lecturer (Chemistry) (among others) in
the Gujarat Education Service,Class-II in Government Polytechnic
Colleges. Out of 9 posts of Lecturer (Chemistry) that were
advertised, one post was reserved for the SC category candidate,
one for an ST category candidate, 2 for SEBC category candidates and
2 for lady candidates in the General category. The petitioner
applied for the post of Lecturer (Chemistry) in the unreserved
(General) category. After due procedure, the petitioner was selected
for the post of Lecturer (Chemistry), and his name appeared at
Sr.No.3 in the waiting list. He was intimated in this regard by the
GPSC vide communication dated 16-9-2009. Thereafter, candidates whose
names figured in the select list were given appointment by the State
Government. Out of these candidates, the ones at Sr.Nos.4 and 5,
named, Keyurkumar Balvantray Desai and Kamleshkumar Ramkishan Gurjar
did not join service, therefore, their appointment orders were
cancelled by the State Government vide order dated 19-7-2010,
resulting in two posts falling vacant. Vide communication of the
same date, that is, 19-7-2010, the State Government asked the GPSC to
send names from the waiting list of candidates for appointment to
the post of Lecturer (Chemistry). The GPSC recommended the names of
two candidates in the waiting list, whose names figured above that of
the petitioner, at Sr.Nos.1 and 2. As per the recommendation made by
the GPSC, the State Government issued appointment orders in favour of
those persons, namely, Hemendra Hasmukhrai Bhatt and Lakhdhirsinh
Bhavansinh Rathod, on 25-8-2010. Since Lakhdhirsinh Bhavansinh Rathod
showed his unwillingness to join service, the State Government
cancelled his appointment vide order dated 13-9-2010. In view of the
above, one post fell vacant, therefore, vide communication dated
13-9-2010, the State Government once again sent a requisition to the
GPSC to recommend the name of the next meritorious candidate from the
waiting list. This requisition was received in the office of the GPSC
on 15-9-2010. The petitioner was the next meritorious candidate on
the waiting list, whose name could have been recommended by the
GPSC. However, the GPSC took the impugned decision that the name of
the petitioner could not be recommended, since the results of the
subsequent advertisement No.199 of 2009-10, dated 16-2-2010, had been
published on 23-9-2010 and the waiting list pursuant to the previous
advertisement was exhausted. The petitioner made a representation to
the GPSC on 5-10-2010, which came to be rejected. Aggrieved thereby,
the petitioner has approached this Court by filing the present
petition.
4. Mr.Paresh
Upadhyaya, learned advocate for the petitioner has submitted that the
omission of the GPSC of not recommending the name of the petitioner
as per his standing in the waiting list which has resulted in his
being deprived of appointment, is illegal, arbitrary, discriminatory
and against the settled position of law. The petitioner is already
working since the year 2001 on the post of Lecturer (Chemistry) on
ad-hoc basis, subject to selection by the GPSC. The name of the
petitioner figured at Sr.No.3 of the waiting list in order of merit.
As the person whose name figured above that of the petitioner has
refused appointment, the GPSC ought to have recommended the name of
the petitioner in answer to the requisition sent by the State
Government. The petitioner has a legitimate right to be considered
for appointment as per his merit and standing in the waiting list.
However, due to the arbitrary and discriminatory action of the GPSC,
the petitioner is being deprived of appointment as Lecturer
(Chemistry) on regular basis, for no fault of his own. That the
services of Lecturers working on ad-hoc basis are being terminated on
availability of regularly selected candidates, therefore, the
impugned action of the GPSC has exposed the petitioner to the
possibility of termination at this late stage, after having worked
since the year 2001, even though he ought to have been recommended
for appointment. The GPSC has recommended the name of Dr.Geetaben
Valjibhai Vaghora vide letter dated 6-10-2010, pursuant to direction
given by this Court vide order dated 17-9-2010 passed in Special
Civil Application No.7528 of 2010, which in turn is based on the
direction given by this Court vide order dated 14-5-2010 passed in
Special Civil Application No.3869 of 2010. The directions of this
Court are based on the settled position of law as reflected in a
judgment of this Court in the case of Vinodkumar Rajabhai Rathod
v. State of Gujarat, 2005(2) GLR 1274 wherein
it has been held that appointment to the petitioner therein could not
be denied as there was a clear vacancy available for the post for
which he was placed in the waiting list. In view of the above, the
name of the petitioner ought to have been recommended.
5. Mr.Maulik
G.Nanavati, learned Assistant Government Pleader for the respondents
Nos.2 to 4 has submitted that the role of the State Government is
limited to the extent that it has sent a requisition to the GPSC to
recommend the name of the next meritorious candidate from the waiting
list on 13-9-2010 and it was upto the GPSC to have done the needful.
As the name of the petitioner was not recommended, the State
Government could not issue an appointment order in his favour.
6. On
the other hand, Mr.D.G.Shukla, learned advocate appearing for
respondent No.1-GPSC has admitted that the name of the petitioner
figured in the waiting list of selected candidates, for Lecturer
(Chemistry) in the General category. It is submitted that the waiting
list would remain operative for two years, or till the declaration of
the results of the subsequent advertisement for the same post,
whichever is earlier. The results for the post of Lecturer
(Chemistry),Class II in Government Polytechnic Colleges pursuant to
the subsequent advertisement, No.199 of 2009-10, were declared on
23-9-2010, therefore, as per Circular dated 24-12-2008, the operation
of the earlier waiting list came to an end on 22-9-2010.
7. The
learned advocate for the GPSC has not denied that the State
Government had sent a requisition for the post of Lecturer
(Chemistry) pursuant to the previous advertisement No.60 of 2006-2007
vide order dated 13-9-2010. The assertion of the petitioner that the
requisition was received in the office of the GPSC on 15-9-2010 is
also not denied. The stand taken by the learned advocate for the
GPSC, as asserted in the
affidavit-in-reply filed by the said respondent is that the waiting
list expired on 22-9-2010 as the results of the subsequent
advertisement were declared on 23-9-2010, therefore, the name of the
petitioner cannot be recommended for selection for the post in
question.
8. I
have heard learned counsel for the respective parties, perused the
averments made in the petition and contents of the documents annexed
thereto. The undisputed facts emerging from the material on record
are that the petitioner was duly selected for the post of
Lecturer(Chemistry) and his name figured at Sr.No.3 in the waiting
list. Pursuant to a requisition being sent, the candidates in the
select list were given appointment. However, two candidates did not
join, therefore, on a requisition dated 19-7-2010 sent by the State
Government, the GPSC recommended the names of candidates at Sr.Nos.1
and 2 of the waiting list. Out of these two candidates, one
candidate, namely, Lakhdhirsinh Bhavansinh Rathod expressed his
unwillingness to join service, therefore, the State Government
cancelled his appointment vide order dated 13-9-2010. By order of the
same date, that is, 13-9-2010 the State Government sent another
requisition to the GPSC to send the name of the next meritorious
candidate from the waiting list. The petitioner being the next
meritorious candidate on the waiting list, anticipated that his name
would be recommended by the GPSC. However, when his name was not so
recommended, the petitioner represented to the GPSC on 5-10-2010 and
was told that his representation has been rejected, and that his name
could not be recommended for appointment to the post of Lecturer
(Chemistry) as the results of the subsequent advertisement No.199 of
2009-10, dated 16-2-2010, had been declared on 23-9-2010, and the
waiting list stood exhausted.
9. From
the above factual scenario it clearly emerges that the petitioner
had applied for the post of Lecturer (Chemistry) pursuant to
advertisement No.60 of 2006-07 dated 15-5-2006. The candidate whose
name figured above that of the petitioner did not join service,
therefore, by requisition dated 13-9-2010, the State Government
asked the GPSC to send the name of the next meritorious candidate.
This requisition was received in the office of the GPSC on
15-9-2010. This fact is asserted in paragraph 3.6 of the petition and
not denied in the affidavit-in-reply. Further, a perusal of a copy of
the order dated 13-9-2010 reveals that it bears the Stamp and Inward
Number of the office of GPSC dated 15-9-2010. This clearly shows
that the requisition has been received in the office of the GPSC much
before the declaration of the result of the subsequent advertisement
on 23.9.2010, which resulted in the expiry of the waiting list
prepared pursuant to the previous advertisement answered by the
petitioner. On 13-9-2010 when the requisition was sent by the State
Government and on 15-9-2010 when it was received by the GPSC, the
waiting list was valid and very much in operation. As such, there
was absolutely no impediment for the GPSC in recommending the name of
the petitioner. Why it has not done so at the relevant point of time,
is an aspect that has not been answered and been absolutely ignored
in the affidavit-in-reply filed by the GPSC. On a query being put by
the Court in this regard, no clear answer has emerged. It is vaguely
submitted that administrative procedures take some time, and
thereafter, the waiting list stood exhausted. This explanation, if it
can even be termed so, is totally unsatisfactory and has no basis
whatsoever, leave alone any legal basis.
10. It
is not the case of the GPSC that the petitioner is not meritorious or
that his name could not have been recommended for any other reason.
The only reason being advanced is that before the name of the
petitioner was recommended, the result of the subsequent
advertisement was declared. There is no valid or cogent explanation
why the name of the petitioner was not declared after receipt of the
requisition dated 13.9.2010 on 15.9.2010, which is much before
22.9.2010. There is a time gap of about 8 days between receipt of the
requisition and declaration of the result. The name of the petitioner
could easily have been recommended during the relevant period of
time. Admittedly, there is no question regarding the merit of the
petitioner and his legitimate right to be considered for appointment,
owing to his standing in the waiting list. The claim of the
petitioner is based on the fact that it was his name alone, that
could have been recommended by the GPSC in his category, in answer to
the requisition. This is an admitted position. As such, the right of
the petitioner to claim appointment is a legitimate one. It is only
due to the acts of omission and commission of the GPSC in not
recommending his name that the petitioner has not been given
appointment. Such acts that have the effect of marring the legitimate
chances of appointment of a candidate, (in this case the petitioner)
who has been selected after following due procedure, are nothing but
a display of utmost arbitrariness and discrimination. There was no
obstacle in the way of the GPSC in recommending the name of the
petitioner before the results of the next advertisement were
declared. Eight days is sufficient time for making such a
recommendation, especially when the GPSC, which is the examination
conducting body,is well aware when the result of the next
advertisement is to be declared. In the considered view of this Court
such a technical attitude of casual callousness as displayed by the
GPSC,cannot be sustained, as it carries with it the consequences of
depriving the petitioner of his legitimate claim to appointment,
thereby having a detrimental effect on his entire future prospects.
It cannot be lost sight of that the petitioner is working as Lecturer
(Chemistry) on ad-hoc basis since the year 2001 and his services can
be terminated by appointment of a regularly selected candidate. It is
highly unfair that when he has a legitimate right for appointment on
his own merit, the GPSC has failed to answer the requisition
promptly, exposing the petitioner to the possibility of termination
by a regularly selected candidate. The unfairness is further
compounded by the fact that the petitioner himself is a regularly
selected candidate.
11. In
Vinodkumar Rajabhai Rathod v. State of Gujarat (Supra), on
the facts of that case, the select list was not operated for more
than two years on account of Government instructions and litigations.
The Court directed the GPSC to forward the name of the candidate at
Sr.No.1 of the waiting list for the post of Lecturer (Physics) and
give appointment to such candidate.
12. The
case of the petitioner before this Court stands upon a much better
footing. Here, on 13-9-2010 when the State Government sent the
requisition to the GPSC to recommend the name of the next
meritorious candidate on the waiting list, which is the petitioner,
the said waiting list was very much in operation. Therefore, the
requisition having been made within a period of two years and before
the declaration of the result of the subsequent advertisement, is a
valid requisition as per the provisions of Circular dated 24-12-2008
of the State Government relied upon by the GPSC and annexed as
Annexure-I to its affidavit in reply. The said Circular further
provides that if the requisition is received during office hours, the
GPSC shall recommend the name of the candidates for appointment. The
requisition dated 13-9-2010, having been received by the GPSC on
15-9-2010, it was incumbent upon the GPSC to have recommended the
name of the petitioner for appointment and a formal order of
appointment would have been passed by the State Government in this
regard. The GPSC has, either due to a casual and careless attitude,
apathy, or deliberately, not answered the requisition, until the
results of the next advertisement were declared, knowing fully well
that such action would result in the expiry of the waiting list in
which the name of the petitioner figures. Having done so, the said
respondent then takes a technical stand that the name of the
petitioner cannot be recommended as the results of the subsequent
advertisement have been declared, and the waiting list has expired.
In the considered view of this Court, the GPSC cannot be permitted to
take advantage of its own wrong. The said action of the GPSC is not
only in violation of the provisions of the Government Circular dated
24-12-2008, but is also highly arbitrary and discriminatory,
therefore, cannot be permitted to stand.
13. In
view of the above discussion and for the aforestated reasons, the
petition is allowed. The respondent No.1 – GPSC is directed to
forward the name of the petitioner for appointment pursuant to
advertisement No.60 of 2006-2007, within a period of 15 days from
today. On receipt thereof, the State Government shall, after
completing all the requisite formalities, offer appointment to the
petitioner as Lecturer (Chemistry) within a period of one month.
14. Rule
is made absolute. Respondent No.1-GPSC shall pay costs of Rs.5000/-
to the petitioner within one week from today.
(Smt.Abhilasha Kumari,J)
arg
Top