PETITIONER:
STATE OF U . P ., ETC .
	Vs.
RESPONDENT:
RAFIQUDDIN & ORS. ETC.
DATE OF JUDGMENT04/11/1987
BENCH:
SINGH, K.N. (J)
BENCH:
SINGH, K.N. (J)
VENKATARAMIAH, E.S. (J)
CITATION:
 1988 AIR  162		  1988 SCR  (1) 794
 1987 SCC  Supl.  401	  JT 1987 (4)	251
 1987 SCALE  (2)947
 CITATOR INFO :
 R	    1988 SC1451	 (9)
 R	    1991 SC 295	 (14)
ACT:
     Service matters-Questions	of law relating to seniority
of Munsifs  in the  Uttar Pradesh Nyayik Seva appointed as a
result of  the competitive  Examinations of  1970, 1972	 and
1973, held  under the  Uttar Pradesh Civil Service (Judicial
Branch) Rules, 1951-Determination of.
HEADNOTE:
%
     These  appeals   and  writ	  petitions  raised   common
questions of  law relating to the determination of seniority
of Munsif  appointed in	 the Uttar  Pradesh Nyayik Seva as a
result of  competitive Examinations  of 1970,  1972 and 1973
held under the Uttar Pradesh Civil Service (Judicial Branch)
Rules, 1951 (the Rules).
     Public Service  Commission issued	a notification dated
September 3,  1970, for	 recruitment to 85 posts of Munsifs.
In the	examination held  for the  purpose, 294	 out of	 918
candidates qualified in the written test and were called for
viva voce  test, and  the Commission  submitted to the State
Government a  list of  46 approved  candidates-list of	1970
examination-for appointment  to the  service. The Government
requested the  Commission to  recommend some more candidates
as there  was a	 shortage of  Munsifs, while suggesting that
the minimum of 40 per cent marks in the aggregate be reduced
to 35  per cent. The Commission forwarded another list of 33
candidates-the IInd  list, comprising the candidates who had
secured 35  per cent  marks in the aggregate and 35 percent,
in the	Viva Voce..  All the  79 candidates of the two lists
above said  were appointed to service between May, 1972, and
June, 1973,  and in  July, 1973,  a notification was issued,
determining inter  seniority of	 the 79 persons appointed on
the basis  of the  1970 examination in accordance with their
position in  the lists prepared by the Commission under rule
19 of  the Rules.  Meanwhile, the  Public Service Commission
held another  competitive examination-the  1972 examination-
for appointments  to 150  posts of  Munsifs, and forwarded a
list of	 150 successful	 candidates to	the  Government	 for
appointment under  Rule 19 above-mentioned, and they were so
appointed between 1975 and 1977.
     The State	Government, in	view of	 the shortage of the
Munsifs
795
as also the amendment of rule 19 in pursuance whereof it was
no longer necessary for a candidate to qualify independently
in the viva voce, requested the Commission to reconsider the
result of  the examination  of 1967, 1968, 1969 and 1970 and
approve all  those candidates for appointment who might have
obtained 40  per cent or more marks in the aggregate even if
they might  have failed	 to secure  the minimum marks in the
viva voce  tests. The  Commission refused  to consider	this
proposal as  the minimum  marks prescribed  by it  under the
then existing  proviso to  Rule 19 could not be ignored. The
Government thereupon  constituted  a  high  level  committee
comprising the Chief Minister, the Chief Justice of the High
Court and  the Chairman	 of the Public Service Commission to
consider this  question, and  the Committee decided that the
Commission be requested to recommend candidates of the 1967,
1968, 1969  and 1970  examinations as  above-mentioned.	 The
Government wrote  to the  commission again  for the purpose,
conveying to  it the  decision of  the High  level committee
above-said, and	 asking it  to forward	the applications and
the marks of the unsuccessful candidates of the Examinations
above-mentioned. The  Commission could	forward a list of 37
such candidates of the 1970 Examination only-the IIIrd list-
to the	Government. The	 IIlrd list  contained the  names of
Refiquddin and	36 others,  the "unplaced candidates" of the
1970 Examinations,  unsuccessful due  to failure in the viva
voce.  Thereupon,  the	Government  issued  a  notification,
appointing  21	of  the	 37  candidates	 above-mentioned  as
Munsifs, the  remaining 16  having already again appeared in
the 1972  Examination and  selected  and  appointed  to	 the
service. Upon  a further  request by  the Government  for 16
more candidates, the Commission forwarded another list of 16
candidates who had appeared in the l 972 Examination.
     In	 March,	 1977,	the  State  Government	published  a
seniority list	of the	successful candidates  of  the	1970
examination, whereupon,	 the "unplaced	candidates"  of	 the
IIIrd	list   of   the	  1970	 Examination   submitted   a
representation for  determination of  their seniority  under
Rule 22 of the Rules on the footing that they were recruited
in pursuance  of the  1970 Examination, and, therefore, they
were entitled  to seniority as candidates of the examination
held in 1970 irrespective of their appointment being made in
1975, thereby  claiming seniority  over those  who had	been
recruited in pursuance of the 1972 Examination and those who
had been  recruited earlier to them in pursuance of the 1970
Examination  and   the	Ist  and  IInd	lists  of  the	1970
Examination. The  representation was  rejected by  the	High
Court	(administratively)   and   the	 Government.   Then,
Rafiquddin and	16 other  "unplaced candidates" filed a writ
petition in  the High Court. The High Court allowed the writ
peti-
796
tion on	 the footing  that the	"unplaced  candidates"	were
appointed  on	the  basis   of	 the   result  of  the	1970
Examination,  quashed	the  seniority	 list	and   issued
directions for	the preparation of the seniority list of the
candidates of the 1970 Examination afresh in accordance with
rule 22, read with rule 19 of the rules and for confirmation
and promotion  of the  petitioners in  accordance  with	 the
seniority list	so drawn  up. The  State  of  Uttar  Pradesh
appealed to  this Court	 against the  decision of  the	High
Court.
     Appellants Sushil	Kumar  Srivastava  and	others	also
preferred an  appeal to	 this Court  against the  above-said
decision of the High Court.
     D.P. Shukla  and three other unsuccessful candidates of
the 1970  Examination preferred	 an  appeal  to	 this  Court
against the  judgment of  the High Court dismissing the writ
petition filed by them, raising the grievance that they were
discriminated as  they had  not been appointed, and instead,
37  candidates	"belonging  to	the  lIlrd  list"  had	been
appointed although they had obtained lower marks.
     Chandra Prakash  Agrawal, an  unsuccessful candidate at
the 1970  Examination, Bled  a writ  petition in this Court,
challenging the	 appointments of  those who had secured less
than 40 per cent marks in the aggregate.
     Sushil  Chand  Srivastava,	 a  member  of	the  service
appointed in  pursuance of the 1972 Examination filed a writ
petition in  this Court,  challenging the  validity  of	 the
appointments  of  the  "unplaced  candidates"  of  the	1970
Examination belonging  to  the	IIIrd  list  which  included
Kafiquddin and	others, on the ground that their appointment
was illegal  and, therefore,  they could  not be  treated as
senior to him.
     R.P. Lavaniya,  a member  of the  service recruited  in
pursuance of  the 1973	Examination filed a writ petition in
this Court,  claiming seniority	 over respondents 3 to 15 in
the writ  petition,  recruited	in  pursuance  of  the	1972
Examination and	 appointed in  service after the petitioners
appointment.
     P.N. Parasher  and 11 others, recruited in pursuance of
the 1972  Examination, filed  a writ  petition in  the	High
Court, challenging  the seniority list prepared in pursuance
of the judgment of the High Court in the writ petition filed
by Rafiquddin and others, afore-mentioned on the ground that
the "unplaced  candidates" of  the 1970 Examination were not
entitled to  seniority	over  the  candidates  of  the	1972
Examina
797
tion, as they had been appointed to service earlier in time,
that writ  petition was	 transferred to	 this Court  as	 the
Transferred case.
     Allowing the  appeal filed by the State of U.P. and the
appeal preferred  by Sushil  Kumar Srivastava and others and
allowing  in   part  the   writ	 petition  of  Sushil  Chand
Srivastava and	the Transferred	 case of  P.N. Parashar	 and
others, and dismissing the appeal of D.P. Shukla and others,
and the	 writ petition	of Chandra  Prakash Agarwal  and the
writ petition of R.P. Lavaniya, the Court.
^
     HELD:  The	  High	Court  completely  misconceived	 the
relevant Rules,	 while rendering  the judgment	in the	writ
petition filed	by the	"unplaced candidates" Rafiquddin and
16 others-in  total disregard  of the  facts. It committed a
serious error  in applying the principles of natural justice
to a competitive examination. [820E]
     The Rules	entrust the  Public Service  Commission with
the   duty   of	  holding   competitive	  examinations	 and
recommending  the  names  of  the  suitable  candidates	 for
appointment to	the service  on the basis of the proficiency
shown by  the candidates.  Rule 19 provided that the list of
the selected candidates should be arranged in order of merit
on the basis of the aggregate marks of each candidate in the
written as  well as  viva voce tests. In pursuance of clause
(i) to	the proviso to rule 19, the commission had the power
to  fix	  minimum  aggregate  marks  in	 the  written  test.
Similarly, clause (ii) of the proviso conferred power on the
Commission to  fix the	minimum marks  for the	viva voce to
judge the suitability of the candidates for the service. The
scheme underlying  rule 19  and the proviso there to made it
apparent that  the obtaining  of the minimum aggregate marks
in the written test and the viva voce test, was the sine qua
non before  the Commission could make its recommendations in
favour of  the candidates for appointment to the service. It
is manifest that only those candidates could be appointed to
the service  who were  included in  the list prepared by the
Commission under  rule 19.  Appointments to  the service are
made from  the list forwarded by the Commission to the State
Government. Seniority  in the  service is  determined on the
basis of  the year  of the  examination irrespective  of the
date of	 the appointment  and the  inter se seniority of the
candidates recruited  is determined  on the  basis of  their
ranking	 in   the  merit  list.	 Seniority  of	a  candidate
appointed to the service would depend upon the result of the
competitive  examination   and	his  position  in  the	list
prepared under	rule 19. The claim to seniority on the basis
of the	year of	 competitive examination  as contemplated by
rule 22	 is available  only  to	 those	candidates  who	 are
approved by the Commission on the basis of H
798
their  marks  in  the  written	and  viva  voce	 tests.	 The
commission alone  had the  power to  prescribe	the  minimum
marks in the viva voce test for judging the suitability of a
candidate for  the service. That is the clear meaning of the
words in the proviso to rule 19. [814B-H]
     In the  instant case,  the. commission had fixed 35 per
cent minimum  marks for	 the viva  voce test.  The viva voce
test is	 a well-recognised method of judging the suitability
of a  candidate for appointment to public services. There is
no constitutional,  legal  infirmity  in  the  provision  of
clause (ii)  of the  proviso to rule 19, conferring power on
the commission	to fix minimum marks for the viva voce test,
as aforesaid,  and so  long as	the clause  (ii) remained in
force, the  Commission had  that power.	 Even if a candidate
had obtained  higher aggregate marks in the written and viva
voce test,  his name  could not	 be  included  in  the	list
prepared by  the Commission  under  rule  19.  None  of	 the
"unplaced  candidates"	 of  the   1970	 examination  (those
included in  the IIIrd list) had secured minimum marks of 35
per cent  in the  viva voce  test, and	for that reason they
were not approved by the Commission. The appointments of the
"unplaced candidates"  made in	pursuance of the decision of
the high  level committee are not countenanced by the rules.
There is  no escape  for the  conclusion that  the "unplaced
candidates" were  appointed to	service on  the basis of the
result	of   the  competitive  examination  of	1970.  Their
appointments were  made in  breach of the rules. It is well-
settled that  where recruitment	 to service  is regulated by
the  statutory	rules,	the  recruitment  must	be  made  in
accordance with	 those rules,  and any	appointment made  in
breach of  the rules,  would be illegal. The appointments of
the 21 "unplaced candidates" made out of the third list were
illegal as  they were made in violation of the provisions of
the rules. The high level committee, even though constituted
by highly  placed persons,  had no  authority in law to take
the decision  it did  as above-said,  as  the  rules  do  no
contemplate any such committee and the decision taken by the
committee could	 not be	 implemented. The  committee had  no
authority in  law to  disregard the  rules  and	 direct	 the
Commission,  which   is	 a  constitutional  and	 independent
authority,  not	  sub-servient	to  the	 directions  of	 the
Government, to make a recommendation to the Government in c;
favour of  the unsuccessful  candidates by  disregarding the
minimum marks  prescribed for  the viva	 voce test. Its view
that after  the	 amendment  of	the  rule  19,	the  minimum
qualifying marks  fixed for  viva voce could be ignored, was
wholly wrong.  Rule 19	was amended  in	 January  1972,	 but
before that  the 1970 examination had already been held, and
the amendment  was not retrospective. Even if the Commission
had  made   recommendations  in	  favour  of  the  "unplaced
candidates" under
799
the directions	of the	government, the	 appointments of the
said candidates would have been illegal as made in violation
of the	rules.	And  there  was	 no  justification  for	 the
appointments of	 the unsuccessful candidates in 1975 because
by then,  the  result  of  the	1972  examination  had	been
announced  and	duly  selected	candidates  were  available.
[816F-H; 822D-H; 823C-DJ
     There is  no express  provision in	 the rules as to for
what period  the list prepared under rule 19 can be utilised
for making  appointments to  the service.  In the absence of
any provision  in the  rules, a	 reasonable period  must  be
followed during	 which the  appointments on the basis of the
result of  a particular examination should be made. The list
prepared by  the Commission  on the basis of the competitive
examination of	a particular  year could  be utilized by the
Government for making appointments before the declaration of
the  result  of	 the  subsequent  examination.	If  selected
candidates are available for appointment on the basis of the
competitive examinations  of subsequent	 years, it  would be
unreasonable and  unjust  to  revise  the  list	 of  earlier
examination by	changing norms	to fill up the vacancies, as
that would  adversely effect the rights of those selected at
the subsequent	examination in the matters relating to their
seniority under	 rule 22.  The 1970 examination could not be
utilised as  a perennial  source or an exhaustible reservoir
for  making  appointments  indefinitely.  The  result  of  a
particular examination	must come to an end at some point of
time, like  a  "dead  ball"  in	 cricket.  The	practice  of
revising the  list prepared  by the Commission under rule 19
at the	behest of  the government  by  lowering	 down  fixed
standards and  norms, is subversive of the rule of law. This
practice is fraught with dangers of favouritism and nepotism
and it	would open  back door entry to the service. Once the
result of  the subsequent  examination of 1972 was declared,
the  Commission	 could	not  revise  the  list	of  approved
candidates of  1970 examination prepared by it under rule 19
at the	behest	of  the	 Government  by	 lowering  down	 the
standard_ fixed	 by it.	 The procedure adopted in appointing
the unplaced candidates of 1970 examination was unauthorised
by law	and it	practised  discrimination  in  violation  of
Articles 14 and 16 of the Constitution. [824B-H; 826H]
     The "unplaced candidates" were appointed to the service
in breach  of the rules and they form a separate class. They
cannot be  equated with	 those appointed  from the first and
the  second   lists  of	  the  1970   examination  as  their
appointments  were   made  on	the  recommendation  of	 the
Commission.  Similarly,	 the  candidates  appointed  to	 the
service on  the basis  of  the	result	of  the	 competitive
examination of	1972 before  the "unPlaced  candidates" were
appointed, formed a separate
800
class as  they were  also appointed  in accordance  with the
rules. The  "unplaced candidates"  could not claim seniority
over them  on the  basis of  rule 22,  as their appointments
were not  made on  the basis  of the  list approved  by	 the
Commission under rule 19. [827A-C]
     Even  though  the	21  "unplaced  candidates"  of	1970
examination have  been found  to have  been appointed to the
service illegally  in breach of the rules, yet the judgments
and others  passed by  them are	 not rendered  invalid; they
were appointed	by competent  authority with the concurrence
of the	High Court.  They have	been working in the judicial
service all  these years and some of them have been promoted
also; they  have  performed  their  functions  as  de  facto
judicial officers.  The judgments  and orders  of a de facto
judge  cannot	be  challenged	 on  the   ground   of	 his
ineligibility for appointment. Keeping in view the period of
12 years  that has  elapsed, the  Court did  not propose  to
strike down  the appointments  of the "unplaced candidates".
Having regard  to all  the facts and circumstances, it would
be just	 and proper  to assign	seniority to  the  "unplaced
candidates" of	the 1970  examination at  the bottom  of the
list of	 the 1972  candidates. The  16 "unplaced candidates"
out   of the  total of	37, who	 were successful in the 1972
examination and were approved and included by the Commission
in  the	 list  prepared	 under	rule  19,  are	entitled  to
seniority  of	1972  examination  on  the  basis  of  their
positions in  the merit	 list of  that examination. [827D-G;
828F-H]
     The appeal	 of the	 State of  U.P. and  the  appeal  of
Sushil Kumar  Srivastava and others allowed. Judgment of the
High Court  set aside.	The High  Court and State Government
shall determine	 the seniority of the 21 "upheld candidates"
as directed by the Court. [829F-G]
     In the Appeal filed by D.P. Shukla and others, directed
against another	 judgment of the High Court, the view of the
High Court  was consistent  with the view of this Court. The
appellants had	appeared at  the 1970  examination but	were
unsuccessful as	 they had  failed  to  secure  35  per	cent
minimum marks  at the  viva voce  test,	 although  they	 had
secured higher	marks in  the aggregate	 than those selected
and appointed.	They had  challenged the  selection made  in
pursuance of the 1970 examination. [830A-B]
     In the  writ petition  filed in  this Court  by Chandra
Prakash Aggarwal, as the petitioner had failed to obtain the
minimum marks  prescribed for the viva voce test although he
had obtained  more than	 40 per cent marks in the aggregate,
he could  not be  granted the  relief of  appointment to the
service. He was also,
801
 disentitled  to any  relief on	 the  ground  of  inordinate
delay, there being no plausible explanation for the delay in
. challenging  the validity of the 1970 examination in 1982.
L830C-D]
     In the  writ petition  filed in  this Court  by  Sushil
Chand  Srivastava  and	in  the	 transferred  case  of	P.N.
Parasher and  others,  the  petitioners,  recruited  to	 the
service on the basis of the 1972 examination, were aggrieved
by the	decision of  the High  Court in Rafiquddin's case as
their seniority	 was  affected	adversely.  This  Court	 has
already taken the view that the "unplaced candidates" of the
1970 examination  could not  be	 senior	 to  the  candidates
appointed as  a result	of the	1972  examination,  and	 the
petitioners were  covered by  that decision  of the Court to
get relief to that extent. [830G]
     In the  writ petition  filed  in  this  Court  by	R.P.
Lavania, the  petitioner was  appointed to  the	 service  in
November, 1976	on the	basis of  the  result  of  the	1973
examination. His  grievance was	 that the respondents Nos. 3
to 15 in the petition had been shown senior to him; although
they had  been appointed  later in  time on the basis of the
1972 examination,  and that the selection and appointment of
the said  respondents were  against the	 rules and they were
not entitled  to seniority  over him  as he  was a regularly
selected candidate.  There was	no merit in the petitioner's
case. Rule  22 directs that seniority shall be determined on
the basis  of the  year of  examination, which	means that a
person recruited  to the  service in pursuance of the result
of a  particular year  of examination would rank senior to a
candidate who  is recruited  in pursuance of the result of a
subsequent year	 of examination, although he might have been
actually appointed  earlier in time, as, after the selection
of  the	  candidates,  several	 formalities,  like  medical
examination, character	and antecedents	 verification, etc.,
are followed before the appointments are made under rule 21.
Many a time, this process of formalities causes delay in the
making of  the actual  appointment,  with  the	result	that
sometimes  persons  selected  on  the  basis  of  subsequent
examination are	 appointed before  the successful candidates
of the	earlier examination.  But under	 rule 22, the latter
shall be  senior to  the former, irrespective of the date of
appointment. The  petitioner was appointed in the service on
the basis  of the  result of  the 1973 examination while the
respondents Nos.  3 to	15 were	 recruited to service on the
basis of  the result  of the  1972  examination.  Therefore,
under  rule   22,  the	 validity  of  which  has  not	been
challenged, the	 respondents Nos. 3 to 15 are entitled to be
senior to  the petitioner.  There was  no illegality  in the
appointments of the respondents
802
Nos. 3 to 15. Their appointments in the service were made by
the A  State Government	 on the recommendation of the Public
Service Commission  made under Rule 19, as they had obtained
the requisite  aggregate marks	in the	written and the viva
voce tests. They were appointed in accordance with the rules
and were  entitled to seniority in terms of rule 22. [831 A-
H]
     The Public	 Service Commission  has been  changing	 the
norms fixed  by it at the behest of the Government after the
declaration  of	  the  results.	  The	Commission   is	  an
independent, expert  body. It  has to  act in an independent
manner. It  may consult	 the State  Government and  the High
Court in  prescribing the  norms for judging the suitability
of the	candidates if  no norms are prescribed in the Rules.
Once the Commission determines the norms and makes selection
on the	conclusion of  a competitive examination and submits
the list  of the  suitable candidates  to the Government, it
should not  re-open the selection by lowering down the norms
at the	instance of  the  Government.  If  the	practice  of
revising the results of competitive examinations by changing
the norms is followed there will be confusion and the people
will loss  faith in  the institution  of the  Public Service
Commission and	the  authenticity  of  the  selections.	 The
Commission should  take	 a  firm  stand	 in  these  matters,
uninfluenced by	 the  directions  of  the  State  Government
unsupported by the Rules. [833A-D]
     (ii) The  practice of appointing a retired Judge of the
High Court  as an  expert to assist the Commission in making
selections for	appointments to the judicial service, is not
desirable. A  sitting Judge  of the  High  Court  should  be
nominated by  the Chief	 Justice of the State to participate
in the	interviews as  an expert;  he would  be in  a better
position to  give advice  to the Commission in the selection
of suitable  candidates and  his advice	 would be binding on
the Commission	unless there  are strong  and cogent reasons
for not	 accepting such	 advice, which	must be	 recorded in
writing by  the Chairman  and Members  of the Commission, as
observed by  a Constitution  Bench of  this Court  in A.  K.
Yadav  v.  State  of  Haryana,	[1985]	4  S.C.C.  417.	 The
Constitution Bench  had	 issued	 directions  to	 the  Public
Service Commission  of every state to follow this direction,
but it	appears that in the State of U.P., this direction is
not  being   followed.	In   future,  the   selections	 for
appointments to	 the judicial  service shall  be made by the
Commission on  the expert  advice of  a sitting judge of the
High Court nominated by the Chief Justice. [833E-H;834A]
(iii) It  has  been  noticed  that  generally,	there  is  a
considerable
803
interregnum between  the holding  of the examination and the
appointments of	 the selected  candidates in these cases, no
system was  followed in	 making the appointments, as some of
the candidates	selected in  the subsequent examination were
appointed  earlier   than  those  selected  in	the  earlier
examination, and  those appointed  later in  time  are	made
senior to  those appointed  earlier in	time under  Rule 22.
This causes  heart-burning and other complications. To avoid
this situation,	 it is necessary that every effort should be
made to	 appoint the  successful candidates  of a particular
examination before any candidate of a subsequent examination
is appointed. [834B-D]
     K.N. Chandrasekhra	 & Ors. v. State of Mysore and Ors.,
A.I.R. 1963  Mysore 292;  T.N.	Manjula	 Devi  v.  State  of
Karnataka, [1982]  Labour and  Industrial Cases,  759; Durga
Charan Misra  v. State of orissa, W.P. 1123 of 1986, decided
on 27.8.1987;  Lila Dhar  v. State  of Rajasthan,  [1982]  1
S.C.R. 320;  A.K. Yadav v. State of Haryana, [1985] 4 S.C.C.
417; Umash Chandra Shukla v. Union of India & Ors., [1985] 3
S.C.C. 721;  Shitla Prasad  Shukla v.  State of U.P. & Ors.,
[1986] Supp. S.C.C. 185 and Achanti Sreenivasa Rao & Ors. v.
State of Andhra Pradesh, [1981] 3 S.C.C. 133. referred to.
JUDGMENT:
 CIVIL APPELLATE JURISDICTION: Civil Appeal No. 4023 of
1982 etc
From the Judgment and order dated 31 3.1982 of	the
Allahabad High Court in C.M.W.P. No. 1303 of 1979.
 G. Vishwanath Iyer, Satish Chandra, D.P	Singh, S P.
Gupta, G.L. Sanghi, Gopal Subramaniam, Shobha Dikshit, H.K.
Puri, S	D. Lal, M.K.D. Namboodry, R.N. Keshwani, Irfan
Ahmad, S Balakrishnan, A.D. Sikri, Pradeep Misra, L R.
Singh, Jayanand, Gopal Singh, C.P. Pandey, Mrs. Rani Chhabra
and Krishnamani for the appearing parties.
 The Judgment of the Court was delivered by
SINGH, J.	These three civil appeals directed against
the judgment of the High Court of Allahabad and four writ
petitions filed	under Article 226 of the Constitution raise
common	questions of	law relating to determination of
seniority of members appointed	as Munsifs in the Uttar
Pradesh Nyayik	Seva as a result of competitive Examinations
of 1970, 1972 and 1973 held under the Uttar Pradesh Civil
Service (Judicial Branch) Rules, 195 1 (hereinafter referred
to as
804
the Rules). Since the appeals and the petitions raise common
questions of law they have been heard together and are being
disposed of by a common judgment.
 On September 3, 1970 a Notification was issued by the
Public	Service	Commission inviting	applications	for
recruitment to	85 posts of Munsifs. In this examination 918
candidates appeared, out of whom 294 candidates on the basis
of their marks in written papers, were called for viva voce
test. After completion of the written	and viva voce test,
the commission	submitted a list of approved candidates to
the Government on October 25, 1971 recommending the names of
46 candidates for appointment	to the	service, which shall
hereinafter be	referred to	as the	Ist list of	1970
examination. On	receipt of the list of 46 candidates the
State Government requested the Commission to recommend some
more candidates	for appointment to the service as there was
shortage of Munsifs, and it further	suggested that	the
minimum of 40 per cent marks in the aggregate may be reduced
to 35	per cent. The Commission agreed to the State
Government’s suggestion	and thereafter it forwarded another
list of	33 candidates	on April 25, 1972 for appointment to
the service which shall hereinafter be referred to as the
IInd list. This list included those who had obtained 35 per
cent marks in the aggregate, as well as 35 percent marks in
viva voce.. All the 79 candidates, as recommended by the
Commission in the aforesaid two lists	were appointed to
service by different Notifications issued between May, 1972
to 12th	June 1973. On July 17, 1973 Notification was issued
determining inter-se seniority of all	the 79 candidates
appointed on the basis	of 1970 examination in accordance
with of their position in	the list prepared by	the
Commission under Rule 19 of the Rules. Meanwhile, the Public
Service Commission held another competitive examination for
appointment to	the 150	posts of l- Munsifs	which shall
hereinafter be	referred to as the 1972 Examination.	The
Written test was held	in November, 1973 and the result was
declared on 26th June	1974. The Public Service Commission
forwarded a list of	150 successful	candidates to	the
Government for	appointment to	the service under Rule 19 of
the Rules and all those candidates were appointed to the
service on different dates between (, 1975 to 1977.
 Some of	the unsuccessful candidates of the	1970
Examination made representation to the State Government for
considering their case for appointment on the basis of their
aggregate marks	irrespective of their low marks in the viva
voce. The State Government by its letter dated 24th July,
1973 requested the Commission that in view of the
805
shortage of Munsifs in	the State and since in view of the
amendment of Rule 19 it was no longer necessary for a
candidate to qualify independently in the viva voce, it may
reconsider the	result of the examinations of 1967, 1968,
1969 and 1970 and	approve	all those candidates	for
appointment to	the service who might	have obtained 40 per
cent of	marks or more in the aggregate even if they might
have failed to secure	the minimum marks in the viva voce
test. The Commission refused to consider the proposal of the
Government, as	the minimum	marks	prescribed by	the
Commission under the then existing proviso to Rule 19 could
not be	ignored in judging the	suitability of a candidate.
Inspite of the Commission’s refusal the Government pursued
the matter further, and it convened a meeting of the Chief
Minister, Chief	Justice of the High Court and the Chairman
of the	Public Service	Commission on 3rd May, 1974. At that
meeting it was decided	that in view of the immediate need
for Munsifs the Public Service Commission should be
requested to recommend such candidates of 1967, 1968, 1969
and 1970 examination who might have secured 40 per cent or
more marks in the aggregate, but could not qualify in the
viva voce. The committee took	the view that after	the
amendment of Rule 19 it was not necessary for a candidate to
qualify in the viva voce test	and therefore	he could be
appointed to the service if he had got 40 per cent or more
marks in the aggregate. In pursuance of the decision taken
by the	said high level Committee the	Government by	its
letter dated May 10,	1974 requested	the Commission to
forward the application forms and the marks obtained by the
unsuccessful candidates	of the Examinations held during the
years 1967, 1968, 1969	and 1970 who might have got 40 per
cent or	more marks in the aggregate but might not	have
qualified in the viva	voce. The letter enclosed a	note
containing the	decision taken	by the high level committee.
The Commission	by its	letter dated 9th June 1974 informed
the Government	that	the application forms and other
particulars of the unsuccessful candidates of 1967, 1968 and
1969 examination had been destroyed,	and therefore	the
Commission was	unable to forward the names of candidates of
those examinations as desired	by the	Government. But	the
Commission forwarded with a covering letter dated June 19,
1974 a list of 37 candidates of the 1970 Examination who had
obtained 40 per cent or more marks in the aggregate but who
had failed to secure 35 per cent qualifying	marks in the
viva voce which shall	hereinafter be	referred to as	the
lIIrd list. The Commission’s letter contained	a note that
the candidates mentioned therein had obtained 40 per cent or
more marks in the aggregate but they had not been found
suitable by the Commission. This IIIrd list contained the
names of Rafiquddin and 36 others, who were unsuccessful at
the 1970 Examination who will be referred to
806
hereafter as	the “unplaced	candidates” of the	1970
Examination. On	receipt of the IIIrd list of the “unplaced
candidates” the State Government after obtaining approval of
the High Court issued	a Notification dated August 19, 1975
appointing 21 candidates out of the list of 37 candidates as
Munsifs with a note that the appointments were being made on
the basis of	the 1970 Examination conducted by	the
Commission and	the persons	appointed were “unplaced
candidates” with a further note that their seniority would
be determined later on	out of	the list of 37 candidates
forwarded by the Commission under its letter dated June 19,
1974 the State	Government found that the remaining 16
persons who had been unsuccessful at	the 1970 Examination
had again appeared in the 1972 Examination and they had been
selected and appointed to the service. Therefore,	the
Government requested the Commission	to select 16	more
candidates from	the 1972 Examination In pursuance of	the
Government’s request the Public Service Commission by its
letter dated 14/ l5th	July, 1976 forwarded another list of
16 candidates who had	appeared in the 1972 Examination for
appointment to the service.
 In	March,	1977	the State Government	published a
seniority list	of successful candidates of the competitive
examination of	1970. The “unplaced candidates” belonging to
the IIIrd list of the 1970 Examination made representation
to the	High Court for determining	their seniority in
accordance with	Rule 22 of the Rules on the footing that
they were recruited to	the service in pursuance of	1970
Examination and therefore they were entitled to	the
seniority as candidates belonging to the examination held in
1970 irrespective of their appointment being made in 1975.
They claimed that they	were senior to those	who had been
recruited to service in pursuance of	1972 Examination as
well as	to those who had been recruited to service, earlier
to them	in pursuance of the	1970 Examination who	were
appointed in service in pursuance of Ist and the IInd list
of 1970	Examination but who had secured lower marks in the
aggregate. Their representation was rejected by the	High
Court as well as by the State Government as in their view
the “unplaced	candidates” were unsuccessful in	the
competitive examination	of 1970, their appointment was not
in accordance with the	Rules and as such they were	not
entitled to seniority of 1970. Rafiquddin and 16 other
“unplaced candidates” filed Writ Petition No. 1303 of 1979
under Article 226 of the Constitution before the High Court
of Allahabad for quashing the decision of the High Court and
the State Government rejecting their representation and also
for the issue of a writ of mandamus directing the High Court
to confirm the petitioners and to grant them seniority of
1970, and to rearrange the
807
seniority of Munsifs appointed	in service in pursuance of
1970 Examination in order of merit on the basis of	the
aggregate marks	obtained by each of the candidates at the
said examination. A Division	Bench	of the	High Court
consisting of M.N. Shukla and	K.M. Dayal JJ. by their
Judgment dated 31st March, 1982 allowed the writ petition on
the finding that the unplaced candidates were appointed in
service on the basis of the result of 1970 examination. The
Bench quashed the seniority list and issued a direction to
the State Government and the High Court to	prepare	the
seniority list	of candidates of the 1970 Examination afresh
in accordance with Rule 22 read with Rule 19 of the Rules
and to	confirm and promote them in accordance with	the
seniority list	so drawn. The State of Uttar	Pradesh	has
preferred Civil Appeal No. 4023 of 1982 against the judgment
of the	Division Bench.	Civil Appeal No. 4024	of 1982 has
been preferred by Sushil Kumar Srivastava and others against
the aforesaid judgment of the Division Bench It should be
stated here that D.P.	Shukla and three other unsuccessful
candidates at the 1970	Examination had filed another writ
petition Writ Petition No. 4261 of 1974 in the High Court of
Allahabad under	Article 226 of the Constitution raising the
grievance that	even though they had secured higher marks in
the competitive	examination than those appointed to	the
service yet they were	discriminated, as they had not been
appointed to the service instead 37 candidates “belonging to
the IIIrd list” were appointed although they had obtained
lower marks. Another Division	Bench	of the	High Court
consisting of Satish Chandra CJ. and	A.N. Verma J. by its
judgment dated	March 30, 1982 dismissed the said	writ
petition on the ground	that since the petitioners therein
had failed to secure minimum qualifying marks in the viva
voce they were not entitled to selection. Civil Appeal No.
3736 of 1982	has been preferred by the	unsuccessful
petitioners against the aforesaid judgment.
 In addition to the aforesaid three civil appeals four
writ petitions	have also been filed raising the	same
controversy. Writ Petition No.	4636 of 1982 has been filed
in this	Court under Article 32 of the Constitution	b(y
Chandra Prakash	Agrawal an unsuccessful candidate at	the
1970 Examination, challenging the appointment of those who
had failed to secure less than 40 per cent marks in the
aggregate. Sushil Chand Srivastava a member of the service
appointed in pursuance of the 1972 Examination has	also
filed Writ Petition No. 12818 of 1984 under Article 32 of
the Constitution challenging the validity of the appointment
of “unplaced candidates” of the 1970 Examination belonging
to the IIIrd list which include Rafiquddin and others on the
ground that their appointment	was illegal and for	that
reason they
808
could not be treated senior to him. R.P. Lavaniya a member
of the	A service who was recruited in pursuance of the 1973
Examination has	also filed Writ Petition No. 1347 of 1984
under Article 32 of the Constitution claiming seniority over
Respondents 3 to is to the writ petition who had	been
recruited in service in pursuance of	the 1972 Examination
and appointed in service after the petitioner’s appointment.
P.N. Parashar and 11 others who had been recruited to the
service in pursuance of the 1972 Examination filed a writ
petition under	Article 226 of the Constitution before the
High Court of Allahabad being writ petition No. 5409 of the
1982 challenging the seniority list prepared in pursuance of
the judgment of the High Court in writ petition No. 1303 of
1979 (Rafiquddin and others v. State of Uttar Pradesh), on
the ground that the “unplaced candidates” of the	1970
Examination were not	entitled to	seniority over	the
candidates of	the 1972 Examination	as they had	been
appointed to service earlier in time. That writ petition was
transferred to this Court. Three Civil appeals and four writ
petitions including the transferred petition have been heard
together at length.
 The U.P. Civil Service (Judicial Branch)	Rules	1951
that is, the Rules have been	framed by the Governor under
the proviso to Article	309 read with Article	234 of	the
Constitution in	consultation with the U . P. Public Service
Commission and	the High Court which provide for recruitment
to the	service and lay down the conditions of service of
personnel appointed to the U.P. Civil Service (Judicial
Branch). Rule 3 provides that the Rules shall apply to
Munsifs and Civil Judges. “Member of the service” as defined
by Rule 4 means a person appointed in a substantive capacity
‘under the provisions of these Rules”	or of	the Rules in
force previous	to the introduction of these Rules to a post
in the	cadre of the service.	Rule S	provides that	the
strength of the service shall be determined by the Governor
from time to time in consultation with the High Court of
Judicature at Allahabad. It confers power on the Governor to
increase the cadre by	creation of additional or temporary
posts as may be necessary. Rule 6 provides that recruitment
to the	service shall be made on the result of a competitive
examination conducted by the Public Service Commission. Rule
8 lays	down that the Governor	shall decide the number of
recruits to be	taken	in any	particular year. Rule 15
provides for	holding	of competitive examination	for
recruitment to	the service and it lays down that	the
examination may	be conducted at such time and on such date
as may	be notified by the Commission and shall consist of
written examinations in such	legal and allied subjects
including procedure as may be	included in the syllabus
prescribed in Rule 18 and an examina-
809
tion to	test the knowledge of the candidate in Hindi, Urdu
and also an interview to test the fitness of the candidates
for appointment. Rule 18 prescribes syllabus for	the
competitive examination as contained in Appendix E. Appendix
provides that the examination will include written and viva
voce test, it specifies the subjects	for written test and
the marks allotted to	each subject. Clause 5	of Appendix
relates to the viva voce, and	the notes appended thereto
relevant for the determination	of the	question raised in
these cases, are as under:
“5. Viva Voce: The suitability of the candidate
for employment in the judicial service will be
tested with reference to his record at school,
college and in university and his personality,
physique. The questions which may be put to him
may be of a general nature and will not
necessarily be on an academic or legal nature.
(I) The marks obtained in viva voce will be added
to the marks obtained in the written papers and
the candidate’s place will depend on the aggregate
of both.
(II) The Commission reserves the right to refuse
to call for viva voce and candidate who has not
obtained such marks in the two Law Papers as to
justify such refusal or who does not satisfy the
requirements of Rule 12(2) of the Rules.”
Rule 19 requires the Commission to prepare list of
candidates approved by it and to forward the	same to the
Government. Rule 19 is it stood in the year 1970 read thus:
” 19. List of candidates approved by the
Commission-The Commission shall prepare a list of
candidates who have taken the examination for
recruitment to the service in order of their
proficiency as disclosed by the aggregate marks
finally awarded to each candidate. If two or more
candidates obtain equal marks in the aggregate the
Commission shall arrange them in order of merits
on the basis of their general suitability for the
service:
Provided that in making their recommendations
the Commission shall satisfy themselves that the
candidate-
(i) has obtained such an aggregate of marks
in the written test that he is qualified by his
ability for appointment to the service;
810
(iii) has obtained in the viva voce test such
sufficiently high marks that he is suitable for
the service.
 While	preparing the list the	Commission had	to satisfy
itself that a candidate had obtained such aggregate marks in
the written test as to qualify him for appointment to the
service and further that he had obtained such sufficiently
high marks in the viva voce test that he was suitable for
the service. The position of the candidates in the list was
to be determined on the aggregate marks obtained by a
candidate both in written as well as viva voce test. Rule 21
provides that the Governor shall on receipt of the	list
prepared by the Commission consult the High Court and after
taking into consideration the view of the High Court, select
candidates for	appointment from amongst those who stand
highest in order of merit in	the list if they are	duly
qualified in other respects. Rule 22	provides that	the
seniority of candidates shall	be determined by the year of
competitive examination	on the results of which a candidate
is recruited and his position in the list prepared under
Rule lg. The Rules were amended by a	Notification dated
January 31, 1972. After the amendment the Rules are known as
the U.P. Nyayik Seva Niyamavali 1951 Under the amended Rules
the service has been designated as the U.P. Nyayayik Seva.
It is not necessary to refer to all the amended provisions
of the Niyamavali. After the amendment Rule 15 provides that
the examination	shall consist	of written examination	and
interview to	assess	all round student career of	the
candidates and	their	personality address	and general
suitability. Rule 19 after the amendment reads as under:
19. List of candidates approved by the Commission-
“The Commission shall prepare a list of candidates
who have taken the examination for recruitment to
the service in order of their proficiency as
disclosed by the aggregate marks finally awarded
to each candidate. If two or more candidates
obtain equal marks in the aggregate, the
Commission shall arrange them in order of merit on
the basis of their general suitability for the
service;
Provided that in making their recommendations
the Commission shall satisfy themselves that the
candidate has obtained such as aggregate of marks
in the written test that he is qualified by his
ability for appointment to the
811
A glance at the amended Rule 19 would show that the two
clauses of the proviso have been omitted. Instead the new
provision to Rule 19 has been inserted which lays down that
in preparing the list of the approved candidates the
Commission shall satisfy itself that the candidate has
obtained such aggregate of marks in the written test that he
is qualified by his ability for appointment to the service.
Now, after the amendment the Commission has no power to
prescribe or fix any minimum marks qualifying for viva voce.
Now it	is not necessary for a candidate to be successful in
the viva voce. Prior to the amendment a candidate could not
be selected unless he had obtained minimum marks as fixed by
the Commission	in viva voce. The amended proviso of Rule 19
has dispensed with that requirement though viva voce test
has been retained. It	is not	necessary to refer to other
Rules as these are the only Rules which are relevant for the
purposes of determining the controversy involved in these
cases.
 The “unplaced candidates” of 1970 examination claimed
seniority of 1970 in terms of Rule 22 even though they were
appointed in 1975. The State Government as well as the High
Court rejected	their claim as in their view the “unplaced
candidates” formed a separate class as their recruitment to
the service was made in special circumstances, even though
they had been unsuccessful at the examination. The	High
Court on its administrative side rejected their claim for
seniority whereupon	Rafiquddin and other “unplaced
candidates” approached	the High Court on the judicial side
by filing the	writ petition	under Article	226 of	the
Constitution challenging the order rejecting their
representation.	The Division	Bench	of the	High Court
constituting of	M.N. Shukla and K.M.	Dayal, JJ. held that
the appointment	of the	“unplaced candidates” had been made
in pursuance of the result of the competitive examination of
1970 and as such they were entitled to seniority of 1970 in
accordance to Rule 22.	The Bench further held that as the
seniority in the service is determined on the basis of the
year of the	competitive examination the “unplaced
candidates” belonging to the IIIrd list were entitled to the
senior to those appointed to service	on the	basis of the
result of the competitive examination of 1972 even though
the “unplaced candidates” had	been appointed	to service
later in time. At regards the	inter-se-seniority of	the
candidates recruited to the service in pursuance of	1970
examination the	High Court held that the Commission had no
authority to prescribe any minimum qualifying marks for viva
voce and instead it should have prepared the list of
successful candidates	on the	basis	of aggregate marks
secured by each candidate irrespective of the marks obtained
by a candidate in viva voce. Adverting to proviso to Rule 19
H
812
the Bench observed “It is true that the Rule authorises the
Public A Service Commission to lay down such minimum marks
but that it was so laid down prior to the holding of the
examination of	the year 1970	does not appear from	the
record. If any minimum	marks were prescribed the candidate
should have had notice of the same and only thereafter they
could decide to appear or not to appear at the examination.
The Public Service Commission	cannot at its whim at	any
point of time without	notice to the candidates fix minimum
marks.” on these findings the High Court directed that the
merit list of 1970 recruits, should be drawn afresh, on the
basis of the aggregate	marks	secured	by each candidate
disregarding the qualifying marks fixed by	the Public
Service Commission for the viva voce	test. The Division
Bench directed	that	the seniority	of the “unplaced
candidates” included in the third list be refixed after
rearranging the	lists of candidates included	in the first
and second list on the basis	of the	aggregate marks. The
effect of the judgment of the Bench has been that all those
candidates who had been appointed to service in pursuance to
the 1972 examination have been made junior to the “unplaced
candidates” of 1970 examination although they were appointed
much later. Further the seniority of	regularly selected
candidates and	appointed to the service out of the Ist and
IInd lists of the 1970 examination is adversely affected on
account of the rearrangement of the merit list as many of
the unsuccessful candidates have become senior to those who
had been included in the Ist	and IInd list. Further	the
candidates who	had passed	along-with the	successful
candidates of	1972 examination also being unplaced
candidates would go above all the candidates of the 1972
examination including the candidates who had stood first in
the 1972 examination.
 After hearing the learned	counsel for the parties at
length and having given our anxious consideration to	the
controversy raised in these cases, we	are of opinion that
the Division Bench completely	misconceived the Rules	and
rendered the judgment	in total disregard of the facts
available on record. As discussed earlier the Rules, entrust
the Public Service Commission	with the duty	of holding
competitive examination and	recommending the names of
suitable candidates as approved by it for appointment to the
service on the	basis	of the	proficiency shown by	the
candidates at the examination	adjudged on the basis of the
aggregate marks	secured by them. The appointment to service
is made	from the list forwarded by the Commission to the
State Government. Seniority in the service is determined on
the basis of	the year of the competitive	examination
irrespective of	the date of appointment and the inter-se-
seniority of	candidates recruited	to the	service is
determined on the basis of their ranking in the merit list.
To
813
recapitulate Rules 19, 21 and 22 as they stood during the
year 1970 i.e. prior to their	amendment in January, 1972
were as under:
” 19. List of candidates approved by the
Commission-The Commission shall prepare a list of
candidates who have taken the examination for
recruitment to the service in order of their
proficiency as disclosed by the aggregate marks
finally awarded to each candidate. If two or more
candidates obtain equal marks in the aggregate the
Commission shall arrange them in order of merits
on the basis of their general suitability for the
service:
Provided that in making their recommendations
the Commission shall satisfy themselves that the
candidate-
(i) has obtained such an aggregate of marks in the
written test that he is qualified by his ability
for appointment to the
(ii) has obtained in the viva voce test such
sufficiently high marks that he is suitable for
the service.
21. Appointment-(1) subject to the provisions of
Rule 20, the Governor shall on receipt of the list
prepared by the Commission consult the High Court
and shall, after taking into consideration the
views of the High Court, select candidates for
appointment from amongst those who stand highest
in order of merit in such list provided that he is
satisfied that they duly qualified in other
respects.
(2) The Governor may make appointment in
temporary or officiating vacancies from persons
possessing necessary qualifications prescribed
under these Rules.
(3) All appointments made under this Rule
shall be notified in the official Gazette.
22. Seniority-Subject to the provisions of Rule 31
the seniority of candidates already in service at
the time when these rules come into force would be
determined according to the Rules in force
previously and for those appointed subsequently
the seniority shall be determined by the year of
competitive examination on the results of which a
candi-
814
date is recruited and the position in the list
prepared under Rule 19
NOTE: A candidate may lose his seniority if
without any reasonable cause he does not join his
service when a vacancy is offered to him.”
	(underlining by us)
The aforesaid rules show that the Commission was required to
prepare a list of candidates approved by it for appointment
to the	service. Rule 19 provided that the list of selected
candidates should be arranged in order of merit on the basis
of the	aggregate marks finally awarded to each candidate in
written as well as in viva voce test. Clause (1) of proviso
to Rule	19 laid down that in making their recommendation,
the Commission	should satisfy	itself that a candidate had
obtained such aggregate of marks in the written test as to
indicate that	he was qualified by his	ability	for
appointment to	the service and further he had obtained in
the viva voce test such sufficiently high marks that he was
suitable for the service. In pursuance to clause (1) of the
proviso, the Commission had power to fix minimum aggregate
marks in written test	for judging the suitability of a
candidate for appointment to service. Similarly clause (ii)
of the	proviso conferred power on the Commission to fix the
minimum marks for viva voce test to judge the suitability of
a candidate for the service. One related to the fixation of
the minimum in the aggregate marks in the written test while
the other related to the fixation of the minimum marks in
the viva voce test. The enacting clause of Rule 19 directed
the Commission	to prepare the list on the basis of	the
aggregate marks	awarded to a	candidate Aggregate marks
obtained by a candidate determined his position in the list,
but the	proviso of the Rule required	the Commission to
satisfy	itself	that	the candidate	had obtained	such
aggregate marks	in the	written test as to qualify him for
appointment to	service and further he	had obtained	such
sufficiently high marks in viva voce	which would show his
suitability for	the service. The scheme underlying Rule 19
and the	proviso made it apparent that obtaining of	the
minimum aggregate marks in the written test and also the
minimum in the viva voce was	the sine quo non before the
Commission could proceed to make its recommendation in
favour of a candidate	for appointment	to the service. The
Commission in view of	the clause (ii) of	the proviso
Commission had	power to fix the minimum marks for vive voce
for judging the suitability of a candidate for service Thus
a candidate who had merely secured the minimum of	the
aggregate marks	or above was not entitled to be included in
the list of successful candidates unless he had also secured
the minimum marks which had been prescribed for the viva
815
voce test. The Commission was required to include the name
of candidates in the list prepared by it under Rule 19 on
the basis of the aggregate of	marks as obtained by	each
candidate both	in written as well as in the viva voce test.
Rule 20 provides that no person shall be appointed as member
of the	service unless	he is	medically fit.	It further
provides that a candidate who has passed the	competitive
examination and	is finally approved for appointment to the
service shall be required to	pass an examination by a
Medical Board.	Rule 21 provides that the Governor, on
receipt of the list prepared by the Commission under Rule 19
shall select candidates for appointment from amongst those
who stand highest in order of	merit in “such list” after
taking into consideration the	views of the High Court. The
expression “such list” in Rule 2 l obviously refers to the
list prepared by the Commission under Rule	19. It	is,
therefore, manifest that only those	candidates can be
appointed to the service who	are included in the	list
prepared by the Commission under Rule 19. If the Commission
does not approve and include the name of a candidate in the
list prepared by it under Rule 19, he cannot be appointed to
the service under Rule 21 Rule 22	provides that	the
seniority in the service shall be determined by the year of
competitive examination	on the results of which a candidate
is recruited and his position in the list prepared under
Rule 19. The	Rule clearly postulates determination of
seniority of members of the service recruited to the service
through competitive examination with	reference to their
position in the list of approved candidates prepared by the
Commission under Rule 19. The expression “member of	the
service” as defined by Rule 4(e) means a person appointed in
substantive capacity under the provisions of the Rules. Rule
22 read	with Rule 4(e) lays down in unmistakable terms that
the seniority of members of service is to be determined on
the basis of the year of competitive examination and not
otherwise. In	other words only those persons who	are
appointed in accordance with the Rules on the result of a
competitive examination are entitled to the determination of
their seniority	in accordance	with Rule 22. Seniority of a
candidate appointed to the service would depend upon	the
result of the competitive examination and his position in
the list prepared under Rule 19. Claim to seniority under
Rule 22	cannot be upheld if a candidate is not approved for
appointment under Rule 19 and has not found	his way into
service	on the recommendation of	the Commission. We
therefore hold	that the claim to seniority on the basis of
the year of competitive examination as contemplated by Rule
22 is available only to those candidates who are approved by
the Commission	on the	basis of their marks in the written
and viva voce test at the examination.
816
 Learned counsel	for	the respondent (unplaced
candidates) urged that clause (2) of the proviso to Rule 19
did not confer power on the Commission to fix any qualifying
minimum	marks	for viva voce. In	the alternative he
challenged the constitutional validity of the proviso on the
ground of excessive delegation of legislative power. Rule 19
as it stood in the year 1970 read with Rule 18 and Appendix
and the	Note I	of clause (5) of appendix required that the
aggregate of marks obtained in the written and viva voce
test, determined a candidate’s rank in the merit list. These
provisions conferred	power on the	Commission to	fix
qualifying marks in the written test	and if	a candidate
failed to obtain the minimum marks in the written test the
Com mission might refuse to call him for viva voce test. The
enacting clause of Rule 19	provide guidance for	the
Commission in preparing the list of approved candidates on
the basis of the aggregate marks obtained by a candidate in
the written as well as in viva voce test. Clause (2) of the
proviso to Rule 19 did not no doubt expressly lay down that
the minimum marks for the viva voce had to be prescribed but
the language used therein clearly showed that the Commission
alone had the power to prescribe minimum marks in viva voce
test for judging the suitability of a candidate for	the
service. That is the clear meaning of the words in	the
proviso	to Rule 19	“provided that in making their
recommendation the Commission shall satisfy themselves that
the candidate i) .. ii) has obtained in the viva voce test
such sufficiently high marks that he	is suitable for the
service.” Commission is required to judge the suitability of
a candidate on the basis of sufficiently high marks obtained
by a candidate in the viva voce test, it has to fix some
percentage of marks which in its opinion may be sufficient
to assess the suitability of a candidate. In the absence of
a fixed	norm, there could be	no uniformity in assessing
suitability of	candidates in	the viva voce test.	The
Commission had	therefore power	to fix	the norm and in the
instant case it had fixed 35 per cent minimum marks for viva
voce test. The viva voce test is a well-recognised method of
judging the suitability of a candidate for appointment to
public services	and this method had almost universally been
followed in making selection	for appointment to public
services. Where selection is made on the basis of written as
well as	viva voce test, the final result is determined on
the basis of the aggregate marks. If	any minimum marks
either in the written test or in viva voce test are fixed to
determine the suitability of a candidate the same has to be
respected. Clause (ii) of the proviso	to Rule 19 clearly
confers power on the Commission to fix minimum marks for
viva voce test for judging the suitability of a candidate
for the	service. We do not find any	constitutional legal
infirmity in the provision.
817
 The learned counsel placed reliance on a Division Bench
judgment of the Mysore	High Court in K.N. Chandrasekhra &
Ors. v.	State A of Mysore & Ors., AIR 1963 Mysore 292. In
that case A.R. Somnath	Iyer, J. speaking for the Bench
observed that the power to fix minimum marks in viva voce
test for judging the suitability of a candidate	for
appointment to	State Judicial	Service was legislative in
character and it could	not be exercised by	the Public
Service Commission. He also held that under Article 234 of
the Constitution it	would	be a	special	duty	and
responsibility of the	Commission alone to make a	Rule
prescribing the	minimum marks for viva voce examination and
in the	absence of such a rule the committee	constituted
could not prescribe any such minimum standard. No doubt this
decision support the submission raised on behalf of	the
unplaced candidates but a Full Bench	of the	Mysore	High
Court had not approved the view taken in	K.N.
Chandrasekhra’s case as can be gathered from T.N. Manjula
Devi v.	State of Karnataka. [	1982] Labour and Industrial
Cases 759. In the latter case	the Court held that	the
process of selection of suitable candidates to a responsible
post involved a minimum standard to be crossed by candidates
and that had to be fixed by the selection commit- tee. I
earned counsel	for the respondent referred to a decision of
this Court in Durga Charan Misra v. State of Orissa, W.P.
1123 of	1986 decided on 27.8.1987 for the proposition that
the Commission	had no power to fix the qualifying marks for
the viva voce	test.	We have carefully considered	the
decision but we do not find anything therein to support the
respondents’ contention. In that case the question	for
consideration before this court was whether	the minimum
marks prescribed by the Commission for the viva voce test
for appointment	to the State Judicial Service of orissa was
justified. The Court on an analysis of the relevant rules of
the orissa Judicial Service Rules 1964 held that there was
no rule	prescribing the minimum qualifying marks for	the
viva voce test. The court found that the Commission	had
fixed qualifying marks and on that basis it	had excluded
candidates securing higher marks in written test. The Court
allowed the petition and quashed the selection made by the
Commission and directed the Commission to prepare the select
list afresh on the basis of the aggregate marks obtained by
the candidates	in the written examination and the viva voce
test. This decision does not advance the case of respondents
in view	of clause (ii) of the proviso to Rule 19. So long
clause (ii) of proviso	to Rule 19 remained in force	the
Commission had power to fix minimum qualifying marks for the
viva voce test. Thus even if a candidate had obtained higher
aggregate marks	in written and viva voce test but if he had
failed to secure the minimum marks in the viva voce test his
name could not be included in	the list prepared by	the
Commission H
818
under Rule 19. This view was taken by another Bench of the
High Court in D.P. Shukfa’s case, and with which we agree.
There is no dispute that none of the unplaced candidates of
1970 examination (those included in the third list)	had
secured minimum	marks of 35 per cent in the viva voce test
and for that	reason	they	were not approved by	the
Commission, although they had obtained more than 40 per cent
marks in the aggregate.
 Learned counsel for the respondents urged that 35 per
cent of	qualifying marks fixed by the Commission for the
viva voce test was unreasonable and excessive. In Lila Dhar
v. State of Rajasthan, [1982]	SCR 320 this Court held that
while a written examination assessed a candidate’s knowledge
and intellectual ability an interview test is valuable to
assess	a candidate’s	over all intellectual and other
qualities. The	interview permits an assessment of qualities
of character which written papers ignore, it assesses the
man himself and not his intellectual	abilities. The Court
observed that there could not be any rule of thumb regarding
the precise weight to	be given to the viva voce test. It
must vary from service to	service according to	the
requirement of	service the minimum qualifications may be
prescribed, the	age group from which the selection is to be
made, the body to which the task of holding the interview is
entrusted. There can be no doubt that viva voce	test
performs a very useful function of	assessing personal
characteristics and traits of	a candidate. The answer to
question as to what weight should be attached to viva voce
test where both written and viva voce test are held	for
making the selection, would depend upon the purpose of the
selection. Chinnappa Reddy, J. speaking for the Court
observed
“Thus, the written examination assesses the man’s
intellect and	the interview	test the man himself
and “the twain shall meet” for a proper selection.
If both written examination and interview test are
to be	essential features of proper selection the
question may arise as to the weight to be attached
respectively to them. In the case of admission to
a college, for instance, where the	candidate’s
personality is yet to develop and it is too early
to identify	the personal qualities for which
greater importance may have	to be	attached in
later life, greater weight has per	force to be
given to performance in the written examination.
The importance to be	attached to the interview
test must be minimal. That was what was decided by
this	Court	in Periakaruppan v.	State	of
Tarlilnadu, Ajay Hasia etc. v. Khalid Mujib
819
Sehravardi &	Ors. etc. and other cases. In	the
other hand, in the	case of service to which
recruitment has necessarily to be made	from
persons of mature personality, interview test may
be the only way, subject to	basic and essential
academic a	professional-	requirements being
satisfied. To	subject such persons to a written
examination may yield unfruitful and negative
results, apart from its being an act of cruelty to
those persons. There are, of course, many services
to which recruitment is	made from younger
candidates whose personalities are on	the
threshold of	development and	who show signs of
great	promise, and	the discerning	may in an
interview test, catch a glimpse of	the future
personality. In the case of such services, where
sound selection must combine academic ability with
personality promise,	some weight has to be given,
though not much too great weight, to the interview
test. There cannot be any rule of thumb regarding
the precise weight to be given. It must vary from
service to service according to the requirement of
the	service, the	minimum qualifications
prescribed, the age group from which the selection
is to	be made, the body to which the task of
holding the interview test	is proposed to be
entrusted and	host of other	factors. It is a
matter for determination by	experts. It is a
matter for research. It is	not for courts to
pronounce upon it unless exaggerated weight	has
been given with proven or obvious oblique motives.
The Kothari Committee also suggested that in view
of the obvious importance of the subject, it may
be examined in detail by the Research Unit of the
Union of Public Service Commission.
In A.K.	Yadav v. State of Haryana, [1985] 4	SCC 417 a
Constitution Bench of this Court approved the view expressed
in Lila	Dhar’s case. The Court observed there cannot be any
hard and fast rule regarding the weight to be given as
against the written examination. It must vary from service
to service according to the requirement of the service the
minimum qualification prescribed age group from which the
selection is to be made the body to	which the task of
holding the interview test is proposed to be entrusted and a
host of	other factors.	It is a matter for determination by
experts. The Court does not possess the necessary equipment
and it	would not be right for the court to pronounce upon
it. In	Lila Dhar’s case 25 per cent of marks flxed for viva
voce test was upheld. In A.K. Yadav’s case selection made by
the Haryana Public Service Commission for appointment to the
post of Haryana Civil
820
Service (Executive and other allied services) was under
challenge. The A Court held that allocation of 33.3 per cent
for viva voce was high as it opened door for arbitrariness
and in	order to diminish it if not eliminate the same the
percentage needs to be reduced. The Constitution Bench made
observation that marks for viva voce test should not exceed
12.2 per cent. In	spite of these observations	the
Constitution Bench did not interfere or strike down	the
selection instead it directed	the Commission	to give	one
more opportunity to the aggrieved candidates	to appear at
the competitive	examination. In the instant case there has
been no	allegation of	mala fides or arbitrariness against
the Commission	which held the viva	voce test. In	the
circumstances we do not consider it necessary to set aside
selection or issue any	direction to	the Public Service
Commission or to the State Government as Rules relating to
viva voce test have	already been	amended. After	the
amendment of the Rules	on January 31, 1972	no minimum
qualifying marks can be fixed by the Commission for viva
voce test and therefore it is	not necessary	to issue any
direction in the matter.
 The Division Bench of the High Court observed that the
Com mission had no authority to fix any minimum marks for
the viva voce test and even if it had such a power it could
not prescribe the minimum marks without giving notice to the
candidates. The Bench further observed that if	the
Commission had	given notice to the candidates before	the
steps for holding the competitive examination were taken the
candidates may	or may not have appeared at the examination.
In our	opinion the High Court committed a serious error in
applying the principles of natural justice to a competitive
examination. There is a basic difference	between an
examination held by a	college or university or examining
body to award degree to candidates appearing at	the
examination and	a competitive	examination. The examining
body or	the authority	prescribes minimum pass marks. If a
person obtains	the minimum marks as	prescribed by	the
authority he is declared successful	and placed in	the
respective grade according to	the number of marks obtained
by him.	In such a case it would be	obligatory on	the
examining authority to	prescribe marks for	passing	the
examination as well as for securing different grades well in
advance. A competitive examination on the other hand is of
different character.	The purpose and object of	the
competitive examination is to select most suitable
candidates for	appointment to public services. A person may
obtain sufficiently high marks and yet he	may not be
selected on account of	the limited number of posts	and
availability of	persons of higher quality. Having regard to
the nature and characteristics of a competitive examination
it is not possible nor necessary to give notice
821
to the	candidates about the minimum marks which	the
Commission may	determine for purposes of eliminating	the
unsuitable candidates.	The rule of natural justice does not
apply to a competitive examination.
 The question arises as	to whether the unplaced
candidates included in the third list” were appointed to the
service on the result	of the	competitive examination of
1970. We have already referred to necessary facts in detail
indicating the	circumstances	under	which the unplaced
candidates (included in the third list) of 1970 examination
were appointed.	Initially the Public Service Commission had
fixed 40 per cent of aggregate marks and 35 per cent as
minimum	marks	in the	viva voce test for	judging	the
suitability of	candidates and on	that basis it	had
recommended 46	candidates for	appointment but subsequently
on a suggestion made	by the	Government the Commission
forwarded another list of 33 candidates for appointment to
service on the basis of 35 per cent marks in the aggregate
as well	as 35	per cent minimum marks	in viva voce. In
forwarding the first and the second list, the Commission had
applied the criteria of minimum marks of 35 per cent in viva
voce test. The Commission had not recommended any candidate
in either of the two lists, who had failed to secure minimum
marks of 35 per cent in viva voce test. After the amendment
of Rule	19 and	deletion of the two	proviso the State
Government on	the representation of the	unsuccessful
candidates of	1970 examination made	suggestion to	the
Commission for approving more candidates of the Examinations
held in	1967, 1968, 1969 and	1970 for appointment to the
service on the basis of 40 per cent of marks in aggregate
disregarding the minimum marks	fixed for viva voce.	The
Commission refused to accept the suggestion but subsequently
in pursuance of the decision	taken	by the	high level
committee it	forwarded the	list of 37	unsuccessful
candidates of 1970 examination who had obtained 40 per cent
or more	marks in the aggregate but had not qualified in the
viva voce. The Commission by its letter dated 19th June,
1974 for varded the list of 37 candidates to the State
Government. The	Commissioner’s letter shows that it had not
approved the appointment of those included in the third list
as they had failed to secure minimum prescribed marks in the
viva voce test. During	the course of hearing	before	us,
serious dispute	and doubt was raised on the genuineness of
the annexure to the letter on behalf of the “unplaced
candidates.” It	was suggested	on their behalf that	the
Commission had	approved and recommended the names mentioned
in the	third list for appointment and that it had no where
stated that they were	unsuccessful candidates or that they
had not	been found suitable by the Commission. In order to
resolve this
822
controversy, on	our directive,	the State Counsel produced
the original A of the letter	before the Court and on a
perusal of the same we found that the Commission had neither
in the	body of	the letter nor in the annexure appended
thereto	ever	expressed its	views that the candidates
mentioned therein had been found suitable by it. On	the
contrary, the note appended to the list which was annexed to
the letter clearly stated that the candidates mentioned in
the list had not been found suitable by the Commission. This
would clearly show that the	unplaced candidates (those
included in the third list)	were unsuccessful at	the
competitive examination and their names were not included in
the list of approved candidates as contemplated by Rule 19
as they	had failed to obtain the minimum marks in the viva
voce test. The Commission had never made any recommendation
for their appointment ( instead under the influence of the
Government, it	had forwarded the	list without	its
recommendation. The appointment of unplaced candidates made
in pursuance of the decision	taken	by the	high level
committee, is not countenanced	by the	Rules. There is no
escape from the conclusion that the unplaced candidates were
not appointed to the service on the basis of the result of
the competitive	examination of	1970. Their appointment was
made in breach of the Rules, in pursuance to the decision of
the high level committee. It is well-settled	that where
recruitment to	service is regulated by the statutory rules,
recruitment must be made in accordance with those Rules, any
appointment made in breach of rules would be illegal. The
appointment of	2 1 “unplaced candidates” made out of the
third list was illegal	as it	was made in violation of the
provisions of the Rules. The high level committee which took
decision for recruitment of candidates to the service on the
basis of the 40 per cent aggregate marks disregarding the
minimum marks fixed by the Commission for viva voce test had
no authority in law, as the Rules do	not contemplate any
such committee	and any	decision taken	by it	could not be
implemented.
 We are surprised that the Chief Justice, Chief Minister
as well	as the	Chairman of the Commission agreed to adopt
this procedure	which was contrary to	the Rules. The high
level committee	even though constituted by. highly placed
persons had no authority in law to disregard the Rules and
to direct the Commission to make recommendation in favour of
unsuccessful candidates disregarding	the minimum marks
prescribed for	the viva voce test. The	high level
committee’s view that after the amendment of Rule 19, the
minimum qualifying marks fixed for viva voce could be
ignored was wholly wrong. Rule 19 was amended in January
1972, but before that	1970 examination had already	been
held. Since the amendment was not retrospective the
823
result of any examination held before January 1972 could not
be determined on the basis of	amended Rules.	The Public
Service	Commission is	a constitutional and	independent
authority. It plays a	pivotal role in the selection	and
appointment of	persons to public services.	It secures
efficiency in	the public administration by selecting
suitable and efficient persons for	appointment to	the
services. The Commission has to perform its functions and
duties in an independent and objective manner uninfluenced
by the	dictates of any other	authority. It is not	sub-
servient to the directions of the Government unless	such
directions are	permissible by	law. Rules vest power in the
Commission to hold the competitive examination and to select
suitable candidates on the criteria fixed by it. The State
Government or the high	level committee could not issue any
directions to the Commission for making recommendation in
favour of those candidates who failed to achieve the minimum
prescribed standards as the Rules did	not confer any such
power on the State Government. In this view	even if	the
Commission had made recommendation in favour of the unplaced
candidates under the	directions of	the Government	the
appointment of	the unplaced candidates was illegal as the
same was made in violation of the Rules.
 On behalf	of the respondents the “unplaced candidates”
it was	contended that there was	acute	shortage of
Munsif/Magistrates in the State as a result of which large
number of cases were pending in the courts. In order to meet
the shortage of Munsifs State Government and the high level
committee, keeping in view	the amendment	of Rule 19
suggested to the Commission to recommend the names of those
candidates who	may have obtained 40 per cent or more marks
in the	aggregate disregarding	the minimum qualifying marks
fixed for the viva voce test	in the	examination of 1967,
1968, 1969 and 1970. It was urged that the suggestion of the
committee was accepted by the Commission and therefore it
forwarded the names of 37 candidates for appointment to the
service. We have already noticed that the Commission never
agreed to the proposal. The Chairman of the Commission was a
member of the high level committee but the Commission never
took any decision to accept the proposals of the high level
committee. No material has been placed before the court to
support this contention. On the contrary, the Commission’s
letter dated 19th June	1974, clearly	indicates that	the
Commission as	directed by the State Government merely
forwarded the list of	37 candidates of 1970	examination,
without	making	any recommendation	and yet they	were
appointed in service in breach of the Rules. But even if the
Commission had	agreed to the Government’s suggestion, their
appointments continued to be
824
illegal, as the same were made in breach of Rules. There was
no justification for the appointment of the	unsuccessful
candidates in 1975, because by that time result of	1972
examination had	been announced and duly selected candidates
were available for appointment.
 In this context, it is necessary to consider as to how
long the list of candidates for a particular examination can
be utilised for appointment. There is no express. provision
in the	Rules as to for what period the list prepared under
Rule 19	can be	utilised for	making	appointment to	the
service. In the absence of any provision in	the Rules a
reason	able period must be	followed during which	the
appointment on	the basis of the result of a particular
examination should be made. The State	Government and	the
Commission had	announced 85 vacancies for being filled up
through the competitive examination of 1970. In normal
course, 85 vacancies could be filled	on the	basis of the
result of the competitive examination of 1970 but if all the
vacancies could not be filled up on account of	non-
availability of	suitable candidates, the appointment to the
remaining vacancies could be made on the basis of the result
of the	subsequent competitive	examination. The unfilled
vacancies of 1970 examination	could not be filled after 5
years as subsequent competitive examinations of the	year
1972 and of the year 1973 had taken place and the results
had been declared. The	list prepared	by the Commission on
the basis of the competitive examination of a particular
year could be utilised by	the Government	for making
appointment to	the service before the	declaration of	the
result of the subsequent examination. If selected candidates
are available	for appointment on	the basis of	the
competitive examinations of subsequent	years, it would be
unreasonable and unjust to revise the list	of earlier
examination by	changing norms	to fill	up the vacancies as
that would adversely affect the right of those selected at
the subsequent	examination in	matters	relating to their
seniority under	rule 22. The 1970 examination could not be
utilised as a perennial source or in exhaustiable reservoir
for making appointments indefinitely. The result of a
particular examination	must come to an end at some point of
time, like a “dead ball” in cricket. It could not be kept
alive for years to come for making appointments.	The
practice of revising the list prepared by the Commission
under Rule 19 at the behest of the Government by lowering
down the standards and	norms fixed by the Commission to
enable appointment of unsuccessful candidates is sub-versive
of rule	of law. This practice	is fraught with dangers of
favourtism and nepotism and it would open back door entry to
the service. We are, therefore, of the opinion that once the
result of the subsequent examination of 1972 was
825
declared, the Commission could not revise the list of
approved candidates of 1970 examination prepared by it under
Rule 19 at the behest of the Government by lowering down the
standard fixed by it.
 In C. Channabasavaiah v.	State of Mysore & Ors., l
1965] I	SCR 360 the Mysore Public Service Commission made
selection and appointment to services in the Mysore State to
Class I	and II	posts of Administrative Services. After the
viva voce interviews were held the Commission published a
list of	98 successful	candidates who were appointed. After
the announcement of the results, the State Government sent a
list of 24 candidates for	the consideration of	the
Government and	the Commission approved it. These 24
candidates also	were appointed. 16 candidates	who had not
been selected filed a	writ petition before the Mysore High
Court. During the pendency of the writ petition a compromise
was effected, as a result of	an undertaking	given by the
Government before the High Court and the 16 petitioners were
also appointed.	Thereafter, some other candidates who had
not been selected, filed petition under Article 32 of the
Constitution before this Court challenging the selection of
24 candidates selected by the Government and the 16 persons
who had	filed the writ petition. This Court set aside the
appointments made at the instance of the Government and of
the 16 writ petitioners. The Court observed:
“It seems surprising that Government should have
recommended as many a twenty four names and the
Commission should have approved of all those names
without a single exception even though in its own
judgment some of them did not rank as high as
others they had rejected. Such a dealing with
public appointments is likely to create a feeling
of distrust in the working of the Public Service
Commission, which is intended to be fair and
impartial and to do its work free from any
influence from any quarter.”
 The procedure adopted for selection and the appointment
practiced discrimination in violations of Articles 14 and 16
of the	Constitution. While setting aside the selection and
appointment the Court observed:
“It is very unfortunate that these persons should
be uprooted after they had been appointed but if
equality and equal protection before the law have
any meaning and if our public institutions are to
inspire that confidence which is expected of them
we would be failing in our duty if we did not,
even at the cost of considerable inconvenience to
826
Government and the selected candidates to do the
right thing.”
In Umesh Chandra Shukla v. Union of India & Ors., [ 1985] 3
SCC 72	1 a competitive examination was held for appointment
to the	posts	of subordinate	Judges	in Delhi Judicial
Service. Out of the candidates who appeared in the written
examination only 27 candidates	could qualify for viva voce
test. The High Court approved the list of 27 qualified
candidates but	having regard to the fact that	some
candidates who had otherwise scored very high marks had been
kept out of the zone of consideration for final selection by
reason of their having	secured one or two marks below the
aggregate or	the qualifying	marks	prescribed for	the
particular paper, the High Court directed that moderation of
two marks in each paper to every candidate be done. As a
result of moderation of two marks a second list was prepared
showing	the names of eight	more candidates who	also
qualified for viva voce test. Petitions were filed by the
unsuccessful candidates challenging the procedure adopted by
the High Court and	the selection	committee in	the
preparation of	the final list of the successful candidates.
This Court struck down	the list prepared by the High Court
after adding the moderation marks. The Court observed that
the High Court	had no power	to include the names of
candidates who	had not initially secured	the minimum
qualifying marks by resorting	to the device of moderation,
particularly when there was no complaint either about the
question papers	or about the mode of valuation. In striking
out the list	prepared by the High	Court,	this Court
observed:
“Exercise of such power of moderation is likely to
create a feeling of distrust in the process of
selection to public appointments which is intended
to be fair and impartial. It may also result in
the violation of the principle of equality and may
lead to arbitrariness.”
 We are in agreement with the views expressed in the
aforesaid decisions.	The appointment of the unplaced
candidates of 1970 examination	at the	behest of the high
level committee	was unwarranted by law and it was likely to
create a feeling of distrust in the process of selection for
appointment to	public services which is intended to be fair
and impartial.	The high level committee had no power to
lower down the standards fixed by the Commission with a view
to accommodate	unsuccessful candidates in the judicial
services. The procedure adopted in appointing the unplaced
candidates of 1970 examination	was unauthorised by law and
it practiced discrimination in violation of
827
Article 14 and Article 16 of the Constitution. A
The unplaced candidates were appointed to the service
in breach of the Rules and they form a separate class. They
cannot be equated with	those who were appointed to	the
service from the first	and second list of 1970 examination
as their appointment was made on the recommendation of the
Public	Service	Commission. They remain unchallenged.
Similarly, candidates appointed to the service on the basis
of the	result of the competitive examination of 1972 before
the unplaced candidates were	appointed, formed separate
class as they were also appointed in accordance with the
Rules. The “unplaced candidates” of 1970 examination cannot
claim seniority	over them on the basis of Rule 22 as their
appointment was	not made on the basis of the list approved
by the	Commission under Rule 19. In Shitla Prasad Shukla v.
State of U.P. & Ors. [1986] Supp. SCC 1985 this Court held
that an	employee must	belong to the same stream before he
can claim seniority	vis-a-vis others. Those appointed
irregularly belong to a different stream and they cannot
claim seniority	vis-a-vis those who may have been regularly
and properly appointed.
 We have recorded findings	that 21 unplaced candidates
of 1970	examination were appointed to the service illegally
in breach of the Rules. We would, however, like to add that
even though their appointment was not in accordance with law
but the	judgment and orders passed by them are not rendered
invalid. The unplaced candidates are not usurpers of of
fice, they were appointed by the competent authority to the
posts of munsifs with	the concurrence	of the	High Court,
though they had not been found suitable for	appointment
according to	the norms fixed by	the Public Service
Commission. They have been working in the judicial service
during all these years	and some of them have been promoted
also and they have performed their functions and duties as
de facto judicial officers. “A person who is ineligible to
judgeship, but	who has nevertheless been duly appointed and
who exercise the powers and duties of the of fice is a de
facto judge, he acts validly until he is properly removed.”
Judgment and orders of a de facto judge cannot be challenged
on the	ground of his ineligibility for appointment.	This
doctrine in founded upon sound principles of public policy
and justice. In Achanti Sreenivasa Rao & Ors. v. State of
Andhra Pradesh,	[1981] 3 SCC 133 the de facto doctrine in
relation to a judicial	officer was considered at length.
Chinnappa Reddy, J. speaking for the court observed:
“A judge, de facto, therefore, is one who is not a
mere
828
intruder or usurper but one who holds office,
under colour of lawful authority, though his
appointment is defective and may later be found to
be defective. Whatever be the defect of his title
to the office, judgments pronounced by him and
acts done by him when he was clothed with the
powers and functions of the office, albeit
unlawfully, have the same efficacy as judgments
pronounced and acts done by a judge de jure. Such
is the de facto doctrine, born of necessity and
public policy to prevent needless confusion and
endless mischief. There is yet another rule also
based on public policy. The defective appointment
of a de facto judge may be questioned directly in
a proceeding to which he be a party but it cannot
be permitted to be questioned in a litigation
between two private litigants, a litigation which
is of no concern or consequence to the judge
except as a judge. Two litigants litigating their
private titles cannot be permitted to bring in
issue and litigate upon the title of a judge to
his office. Otherwise, so soon as a judge
pronounces a judgment a litigation may be
commenced for a declaration that the judgment is
void because the judge is no judge. A judge’s
title to his office cannot be brought into
jeopardy in that fashion. Hence the rule against
collateral attack on validity of judicial
appointments. To question a judge’s appointment in
an appeal against his judgment is, of course, such
a collateral attack.”
We have	adverted to this aspect of the case in order to
avoid any challenge to the validity of judgments and orders
by the	unplaced candidates of the 1970 examination on the
ground on legal infirmity in their appointments. But having
regard to the period of 12 years that have elapsed we do not
propose to strike down their appointments.
 Now the question arises as to what seniority should be
assigned to the unplaced candidates. Their claim	for
assigning them	seniority on the basis	of the	competitive
examination of	1970 is	not sustainable in law as discussed
above. They were appointed to service	after five years of
the examination	and before their appointment	competitive
examination of	1972 had taken place and candidates selected
under that examination had been appointed to service prior
to their appointment. The directions issued by the	High
Court for rearranging the merit list	of 1970	examination
seriously affect the seniority	of those who were regularly
selected in accordance with the norms prescribed by the
829
Commission. Having regard to these facts and circumstances
of the case we are of the opinion that the view taken by the
High Court on its administrative side and the State
Government that	the unplaced candidates of 1970 examination
should be assigned seniority below the last candidates of
1972 examination appointed to	the service is just	and
reasonable. In	our opinion it would be just and proper to
assign	seniority to	the unplaced	candidates of	1970
examination at	the bottom of the list of 1972 candidates.
There were 37 unplaced	candidates of	1970 examination who
were included in the third list, out of them 16 candidates
appeared in the 1972 examination and	they were successful
and their names were approved by the Commission in the list
prepared under	Rule 19. The State Government appointed them
in service. Under Rule 22 they are entitled to seniority of
1972 examination but in view of the judgment	of the High
Court in Rafiquddin’s case	their	seniority has	been
determined on the basis of their recruitment	to service
under the 1970 examination.	We have already recorded
findings that unplaced candidates of 1970 examination (as
included in the third	list) have not	been recruited in
service according to the Rules and their recruitment to
service	cannot	be treated under 1970 examination	for
purposes of determining their	seniority under	Rule 22. We
have further directed that 21 unplaced candidates of 1970
examination should be placed below the candidates of 1972
examination But	so far as 16 remaining candidates	are
concerned, they	were appointed to the service on the result
of 1972	examination and their appointment does not suffer
from any legal infirmity. They are therefore entitled to
seniority of 1972 examination on the basis of their position
in the	merit list of that examination. They are however not
entitled to the seniority of 1970 on	the basis of	the
examination of that year as held by the High Court.
 We accordingly set aside	the order of the Division
Bench dated 30.3.1982 and direct the	High Court and	the
State Government to determine	the seniority	of the 21
unplaced candidates of 1970 examination by placing them at
the bottom of the candidates appointed on the result of 1972
examination. We	accordingly allow Civil Appeal No. 4023 of
1982 and Civil Appeal No. 4024 of 1982.
Civil Appeal No. 3736 of 1982.
 This appeal is directed against the judgment of another
Division Bench	of the	High Court consisting of Satish
Chandra and A.N. Verma, JJ. dated 30th March, 1982.	The
appellants appeared at the	1970 examination but	they
remained unsuccessful as they had failed to
830
secure 35 per cent of minimum marks at the viva voce test,
although they had secured higher marks in the aggregate then
those selected	and appointed. They challenged the selection
made in	pursuance of 1970 examination. The Division Bench
held that since the minimum marks fixed for viva voce test
was integral part of the examination and as the appellants
had failed to secure the requisite minimum marks in viva
voce test, they. were	not entitled to selection. The view
taken by the Division	Bench is consistent with our view.
Accordingly, we dismiss the appeal.
Writ Petition 4636 of 1982.
 The Petitioner O.P.. Aggarwal was unsuccesful at the
1970 examination as he	failed to obtain the minimum marks
prescribed for viva voce test, although he had obtained more
than 40	per cent marks in the aggregate. For the reasons
stated earlier he cannot be granted relief of appointment to
the service. Further he is disentitled to any relief on the
ground of inordinate delay. The validity of the examination
of 1970	was challenged	before this Court in 1982. There is
no plausible explanation for the delay. The	petition is
liable to be dismissed and we accordingly dismiss it.
Writ Petition No. 12818 of 1984.
 The petitioner was recruited to the service on	the
basis of the	competitive examination of 1972. He is
aggrieved by the direction issued by the Division Bench of
the High Court in Rafiquddin’s case,	as his seniority was
affected adversely. We have already taken the view that the
unplaced candidates of 1970 examination cannot be senior to
the candidates	appointed in the service as a result of the
1972 examination. The writ petition succeeds to that extent.
Transfer Case No. 15 of 1987.
 The petitioners were recruited to the U.P. Nyayayik
Seva on the	basis of the	result	of the	competitive
examination of	1972. They are aggrieved by the direction
issued by the	Division Bench	in Rafiquddin’s case	for
rearranging the	seniority. Since we have already expressed
the view that the unplaced candidates	of 1970 examination
are not	entitled to seniority over the candidates appointed
to the	service on the result	of the 1972 Examination. The
petition is to succeed partly.
Writ Petition No. 13047 of 1985.
831
 The petitioner was appointed to service on	22nd
November 1976 on the basis of the result of the	1973
examination. His main grievance is that respondent Nos. 3 to
15 to the petition have been	shown senior to him although
they were appointed in service between May 1976 to November
1977 on	the basis of the result of competitive examination
of 1972. Since the respondents were treated senior by the
High Court, they were promoted to the post of Chief Judicial
Magistrate/Civil Judge	ignoring the petitioner’s claim. On
behalf of the petitioner, two submissions were made:	(i)
respondent Nos.	3 to 15 were	appointed later in time,
consequently they cannot- be treated senior to	the
petitioner; (ii) the selection and appointment of respondent
Nos. 3	to 15 was against rules and as such	they are not
entitled to seniority over the petitioner who is a regularly
selected candidate.
 We	do not find	any merit in	either	of the	two
submissions. Rule 22 lays down criteria for determination of
the seniority of members of service.	It directs that the
seniority shall	be determined	on the	basis of the year of
examination which means that a person recruited to	the
service in pursuance of the result of a particular year of
examination would rank	senior	to the candidate who is
recruited to service in pursuance of	result of subsequent
year of	examination although he may	have actually	been
appointed earlier in	time.	After	the selection	of
candidates, several formalities are followed before
appointment is	made under Rule 2 1. The selected candidates
are required to undergo medical examination, their character
and antecedents	are verified and the approval of High Court
is obtained and only thereafter the Governor appoints them
by issuing notification. Many	a time,	this process causes
delay in making the actual appointment and in that process
sometimes persons selected on the basis of subsequent
examination are	appointed before the successful candidates
of earlier examination are appointed. But in view of Rule 22
the latter shall be senior to	the former inrrespective of
the date of appointment. Since there has been no challenge
to Rule	22 and	the appointment is not shown to be illegal
for the	reasons which we presently give, it must be applied
in its	plain terms in determining the seniority of those
recruited to	service	in accordance with	Rules.	The
petitioner was	appointed in service on the basis of	the
result of the 1973 examination while respondent Nos. 3 to 15
were recruited	to service on the basis of the result of the
1972 examination. Therefore, according to Rule 22,	the
respondent Nos.	3 to 15 are entitled to be senior to the
petitioner. The	mere fact that the petitioner was appointed
few months before the respondent Nos. 3	to 15	were
appointed, cannot override the express provision of Rule 22.
832
 As regards, the second submission raised on behalf of
the petitioner,	we do	not find any	illegality in	the
appointment of	respondent Nos.	3 to 15. The	competitive
examination of	1972 was held for recruiting 150 candidates,
the examination	was held in 1973 and 1974. 16 successful
candidates of 1972 examination were included in the list of
37 unplaced candidates of	1970 examination and	the
Government 13 had appointed them in service treating them as
unplaced candidates of 1970 examination. On the request of
the State Government, the Public Service Commission	made
recommendation in favour of 16 more candidates on the basis
of result of 1972 examination which included the name of
respondent Nos.	3 to 15 and they were appointed to	the
service between May 1976 to November 1977. Their appointment
in service was made	by the State	Government on	the
recommendation	of Public Service Commission made	in
accordance with	Rule 19 as they had obtained the requisite
aggregate marks	in the	written and viva voce test. Unlike
the 21 unplaced candidates of 1970 examination respondents 3
to 15 were appointed in accordance with the Rules, they are
therefore entitled to their seniority in terms Rule 22. We
find no merit in the petition.
 Before we	close we would like to refer certain aspects
which came to our notice during the hearing	of the	case
relating to the functioning	of the Public Service
Commission, selection of candidates and their appointment to
the Judicial Service. We were distressed to find that the
Public Service	Commission has been changing the norms fixed
by it for considering	the suitability of candidates at the
behest of the State Government after	the declaration of
results. We have noticed that while making selection	for
appointment to the U.P. Judicial’ Service the Commission had
initially fixed	40 per	cent aggregate marks and minimum 35
per cent marks for viva voce test and on that basis it had
recommended list of 46	candidates only. Later on at	the
instance of the State Government it reduced the standard of
40 per	cent marks in aggregate to 35 per cent and on that
basis it forwarded a list of 33 candidates to the Government
for appointment	to the	service. Again at the behest of the
State Government and with a view to implement the decision
of the	high level committee consisting of Chief Justice,
Chief Minister	and the Chairman of the Commission forwarded
name of 37 candidates in 1974 ignoring the norms fixed by it
for judging the suitability of candidates. The Commission is
an independent	expert body. It has to act in an independent
manner in making the selection on the prescribed norms. It
may consult the State	Government and	the High Court in
prescribing the norms for judging	the suitability of
candidates if no norms are prescribed in the Rules. Once the
Commis
833
sion determines the norms and makes selection on	the
conclusion of the competitive	examination and submits list
of the	suitable candidates to the Government it should not
reopen the selection by lowering down	the norms at	the
instance of the Government. If the practice of revising the
result of competitive	examination by	changing norms is
followed there	will be	confusion and	the people will lose
faith in the institution of Public Service Commission and
the authenticity of selection. The State Government had made
a preposterous suggestion	to the Commission	that
unsuccessful candidates of 1967, 1968, 1969 should be
selected and recommended for appointment by ignoring	the
marks obtained	by them in viva voce test. If the Commission
had accepted the Government’s	suggestion and forwarded the
list and appointments had been made in 1975 as was done in
the case of unplaced candidates of 1970 examination, it
would have made a mockery of	the entire system. We are of
opinion that the Commission should take firm stand in these
matters in making the selection in accordance with the norms
fixed by law	or fixed by it in accordance with	law
uninfluenced by	the directions of the State Government
unsupported by the Rules.
 We have noticed that a retired Judge of the High Court
is appointed as an expert to assist the Commission in making
the selection for appointment to the Judicial Service. This
practice is not desirable .	In A.	K. Yadav’s case a
Constitution Bench of this	Court	observed that	when
selection for judicial service	of the	State is made it is
necessary to exercise the utmost care to see that competent
and able persons possessing a	high degree are selected
because if we do not have good competent and honest judicial
officers the democratic quality of the State itself will be
in serious peril. It	is therefore essential that	when
selections to the judicial service are being made a sitting
Judge of the High Court should be nominated	by the Chief
Justice of the State to participate in the interview as an
expert. The Constitution Bench further observed that a
sitting High Court Judge would be in a better position to
give advice to the Commission in the matter	relating to
selection of suitable candidates and his advice would be
binding on the Commission unless there are strong and cogent
reasons for not accepting such advice	and such strong and
cogent reasons	must be	recorded in writing by the Chairman
and members of the Commission. The Constitution Bench had
issued directions to the Public Service Commission of every
State to follow this direction but it appears that in the
State of U.P. this direction is not	being followed. We
therefore direct that in future selection for appointment to
the Judicial Service shall be made by the Commission on the
expert advice of a sitting
834
Judge of the High Court nominated by the Chief Justice.
 There is another aspect which requires consideration.
Seniority of officers recruited to the service is determined
on the	basis of the year of the competitive	examination
under which they are	recruited. We	have noticed	that
generally there is a considerable	interreguum between
holding of the	examination and the	appointment of	the
selected candidates. Those selected under 1970 examination
were appointed	in 1973, 1974, and 1975 while those selected
under the 1972 examination were appointed in 1975 and 1976
and also in 1977. Similarly the successful candidates of
1973 examination were appointed in 1976 and 1977. No system
was followed	in making appointments as some of	the
candidates selected in subsequent examination were appointed
earlier to those selected under the earlier	examination,
with the result those appointed to the service later in time
are made senior to those appointed in service earlier in
time in	accordance with Rule 22. This causes heart burning
and other complications. In	order	to avoid these
complications it is necessary	that every effort should be
made to	appoint the successful candidates of a particular
examination before any candidate of subsequent examination
is appointed. If for some reason this is not possible the
State Government and the High Court both should consider the
desirability of	amending the Rule 22	to ensure that	the
length of service rendered by an officer is respected.
 In the result, Civil Appeal No. 4023 of 1982 and Civil
Appeal No. 4024 of 1982 and allowed. Civil No. 3736 of 1982
is dismissed. Writ Petition No. 4636	of 1982 and	Writ
Petition No. 13047 of	1985 are dismissed Writ Petition No.
128 10 of 1985 and Transfer Case No. 15 of 1987 (transferred
petition) are allowed partly.	There will be no order as to
costs in these cases.
S.L
835