PETITIONER: STATE OF RAJASTHAN Vs. RESPONDENT: HITENDRA KUMAR BHATT DATE OF JUDGMENT: 01/08/1997 BENCH: SUJATA V. MANOHAR, M. JAGANNADHA RAO ACT: HEADNOTE: JUDGMENT:
	THE 1ST DAY OF AUGUST, 1997
Present:
	Hon’ble Mrs.Justice Sujata V.Manohar
Hon’ble mr.Justice M.Jagannadha Rao
K.S.Bhati, M.K.Singh, Advs. for the appellant
Rajendra Singhvi and A.K.Singh, Advs for the Respondent
O R D E R
The following Order of the Court was delivered:
O R D E R
Leave granted.
 Heard both	sides.	In the Advertisement No.1 of 1992
which was issued on	9.6.92 it was stated that	the
application form must reach the office of the Zila Parishad,
Dungarpur latest by 5.00 p.m. on 29.6.92. The prescribed
qualifications of B.S.T.C. or its equivalent, recognised by
the State Government.	The last paragraph of advertisement
stated that no certificates/marks-sheet will	be accepted
after the receipt of application forms in the office.
 The respondent did not possess the requisite technical
qualification on 29.6.92 which was	the last date	for
submitting application.	He had appeared for the B.Ed.
examination but	the results were not	declared on 29.6.97.
The results were declared only on 6.8.92. The interviews
for the	advertised posts were held from 1st of September,
1992 onwards.
 The respondent was not called for an interview since on
the date of the receipt of his application,	he did	not
possess any technical qualification.	On 1.9.92 he filed a
writ petition in the High Court of Rajasthan and obtained an
interim order requiring the appellant to call him for an
interview. Pursuant to this	interim order, he	was
interviewed and	thereafter, on	the basis of the directions
which the respondent obtained	from the High Court, he was
included in the list	of selected candidates. He	was
appointed thereafter on a provisional basis subject to the
outcome	of	this	writ	petition.
According tot he respondent he has now been confirmed.
 The writ petition was dismissed by a Single Judge of
the High Court by this order dated 17.7.95, holding that the
cut-off	date	for ascertaining the	eligibility of	the
respondent under the said advertisement was the last date
prescribed for	submission of the application i.e. 29.6.92.
On 5.2.96 the services of the respondent were discontinued.
The respondent	filed an appeal before the Division Bench of
the High Court which has been allowed. The present appeal
is from the decision of the Division Bench.
 Looking to	the clear terms of the advertisement which
we have	referred to above, the respondent was not eligible
for consideration. It is submitted by the respondent before
us that	since he has	been continued	and has now	been
confirmed we should not disturb his appointment. He has
requested that his	case	should be	considered
sympathetically. The	fact,	however, remains that	the
appellants have	taken the correct stand right from	the
beginning. The respondent’s application was not considered
and he	was not	called for an interview. It was on account
of interim orders which were obtained by the respondent that
he was	given appointment and continued. He was aware that
his appointment	was subject to the outcome of his petition.
One cannot, therefore, take too sympathetic a view of the
situation in which the	respondent find himself. A cut-off
date by which all	the	requirements relating	to
qualifications have to be met, cannot	be ignored in an
individual case. There may be other persons who would have
applied	had they known that the	date of acquiring
qualifications was flexible.	They may not have applied
because they did not possesss the requisite qualification on
the prescribed date. Relaxing he prescribed requirements in
the case of one individual may, therefore, cause injustice
to others.
 In the premises, the respondent was not eligible for
consideration.	We, therefore, allows the appeal, set aside
the impugned order of	the High Court and dismiss the writ
petition filed	by the	respondent. There shall be no order
as to costs.