Supreme Court of India

State Of Uttar Pradesh vs Dr. Dina Nath Shukla & Anr on 31 January, 1997

Supreme Court of India
State Of Uttar Pradesh vs Dr. Dina Nath Shukla & Anr on 31 January, 1997
Bench: K. Ramaswamy, G.T. Nanavati
           PETITIONER:
STATE OF UTTAR PRADESH

	Vs.

RESPONDENT:
DR. DINA NATH SHUKLA & ANR.

DATE OF JUDGMENT:	31/01/1997

BENCH:
K. RAMASWAMY, G.T. NANAVATI




ACT:



HEADNOTE:



JUDGMENT:

O R D E R
Leave granted. We have heard the counsel on both sides.
This appeal by special leave arises from the judgment
of the Allahabad High Court, made on 3.5.1996 in CMWP No.
12592 of 1995. The legislature of Uttar Pradesh enacted the
Uttar Pradesh Public Services (Reservation for Scheduled
Casts, Scheduled Tribes and other Backward Classes) Act,
1994 (for short, the `Act’). Advertisement was issued by the
University of Allahabad on January 30, 1995 inviting
applications from all eligible persons for posts of
Professors, Readers and Lecturers including the posts
reserved for Scheduled Castes (for short, the `Dalits’),
Scheduled Tribes (for short, the `Tribes’) and Other
Backward Classes (for short, the `OBCs’). A clarification
was issued by the Government on April 19, 1995 stating that
for recruitment to the posts of Professors, Readers and
Lecturers, University or College is treated as a unit and
the recruitment would be made applying the rule of
reservation for the Dalits, Tribes and OBCs in respect of
all the posts. That came to be questioned in the writ
petition. The Division Bench has held that the said
notification was bad in law. Thus, this appeal by special
leave.

Shri Rakesh Dwivedi, learned Advocate General, has
contended that the view of the High Court is not correct in
law. As most of the subjects there are single posts of
Professors, Readers or Lecturers in the University/College
and if recruitment is made to each single post, there would
be total prohibition on application of rule of reservation
for the Dalits, Tribes and OBCs, therefore, for making
appointment by direct recruitment to the posts/services, the
instructions came to be issued. The Government, therefore,
had clarified that entire University/College should be taken
as a unit for the purpose of recruitment to the posts of
Professors, Readers and Lecturers and the posts should be
fused as three separate categories for application of the
rule of reservation. The clarification issued by the
Government is, therefore, consistent with the provisions of
the Act. He in particular, makes reference to Section
2(c)(iv) read with Section 3(5) of the Act.

Shri P.P. Rao, learned senior counsel appearing for the
respondents, on the other hand, contended that the
advertisement was issued for subjectwise recruitment in the
University and applying the rule of reservation the subjects
in which the posts would be reserved for Dalits, Tribes and
OBCs were specified. The Government instructions, on the
other hand, would create ambiguity as to which of the posts
are to be reserved for Dalits, Tribes, OBCs and which are
meant for general candidates. If the subjectwise reservation
is provided for, everyone would know which vacancy is
available to the general candidate or to Dalits, Tribes and
OBCs. If there is only one post available for recruitment in
a given faculty/cadre, then rule of rotation as provided in
Section 3(5) of the Act would be applied so that rule of
reservation would be effectuated, properly implemented and
what is more, candidates would be in a position to know to
which post he/she would be entitled to apply for and seek
recruitment in accordance with the qualifications prescribed
for and possessed by the respective candidates.

We think that the stand taken and the contention raised
by Shri P.P. Rao, learned senior counsel, is correct and
merits acceptance. It is seen that Section 2(c) of the Act
defines “Public Services and Posts” to mean service in
connection with the affairs of the State and includes
services and posts in any educational institution owned and
controlled by the State Government or which receives grant-
in-aid from the State Government, including a University
established by or under a Uttar Pradesh Act, except in
educational institution established and administered by
minorities referred to in clause (1) of Article 30 of the
Constitution. Section 3 postulates application of the rule
of reservation and reads thus:

“3. Reservation in favour of
Scheduled Castes, Scheduled Tribes
and other Backward Classes. – (1)
In public services and posts, there
shall be reserved at the state of
direct recruitment, the following
percentages of vacancies to which
recruitment are to be made in
accordance with the roster referred
to in sub-section (5) in favour of
persons belonging to Scheduled
Castes, Scheduled Tribes and other
backward classes of citizens –

(a) in the case of Twenty one per
Scheduled Castes cent;

(b) in the case of Two per cent;

     Scheduled Tribes
     (c) in case of other     twenty
     eeven Backward classes   per   cent
     of citizens

Provided that the reservation under
clause (c) shall not apply to the
category of other backward classes
of citizens specified in Schedule
II.

(5) The State Government shall, for
applying the reservation under sub-
section (1), by a notified order,
issue a roster which shall be
continuously applied till it is
exhausted.”

Rest of the sub-sections of Section 3 are not relevant;

hence omitted.

Article 46 of the Constitution enjoins that educational
and economic interest of the Dalits, Tribes and Other weaker
sections shall be promoted by the State with special care of
the Dalits and Tribes. They shall be protected from social
injustice and all forms of exploitation. Article 38
envisages that the State shall strive to promote welfare of
the people by securing and protecting, as effectively as it
may, a social order in which justice, social, economic and
political, shall inform all the institutions of the national
life; in particular, to minimise the equalities in income
and endeavour to eliminate inequalities in status,
facilities and opportunities, not only amongst individuals
but also amongst groups of people residing in different
areas or engaged in different vocations. The Preamble of the
Constitution which decries source of power from “We the
people of India”, i.e. Bharat, envisions an egalitarian
social order to integrate all the people with equality of
status, dignity of person and fraternity as a united Bharat
and providing them socio-economic justice, equality of
opportunity and status and dignity of person. It is well
settled legal position that Preamble is part of the
Constitution and is the basic structure of the Constitution.
Every citizen is born equal but gets chained with
impregnable walls of social, sectional and religious
barriers and is made victim of discrimination and denuded of
human rights. Articles 14, 15(1) and 16(1) banish all
barriers of discrimination on grounds of religion, race,
sex, sect, caste, place of birth or any of them.

When there is clash of interests and competing claims
there is crave for equality of opportunity amongst the
people and for emanicipation from the pangs of absolute
prohibition, Articles 15(2) to (4), 16(4) & 4(a) read with
the Directive Principles, pored forth practical content of
equality in opportunity resulting through distributive
justice in favour of unequals to hold an office or post
under the State in the democratic governance. These Articles
give power to the State to make positive discrimination in
favour of the disadvantaged, in particular the Dalits and
Tribes. Socio economic empowerment secures them dignity of
person and equality of status. Appointment to an office or
post gives opportunity to have equality of status and
dignity of person. The object thereby is to provide socio-
economic equality. Social equality gets realised through
facilities and opportunities given to them to live with
dignity and equal status in the society. Economic equality
also gives socio-economic empowerment as a measure to
improve excellence in every walk of life. Article 51A(h)
enjoins on every citizen to develop scientific temper,
humanisms and the spirit of inquiry and reform, and charges
the citizens to promote harmony, spirit of common
brotherhood transcending all social, religious, regional and
linguistic barriers; Article 51A(j) enjoins the citizens to
strive towards excellence in all spheres of individual and
collective activity so that the nation constantly rises to
higher level of endeavour and achievement. Equal opportunity
of appointment to a post or office is available to all
citizens and legitimately and constitutionally entitles them
to consider their claims for employment/appointment to an
office or post. There are many aspirants for a few
posts/offices which generates spirit of competition. Article
335 mandates the State that in the field of competition, the
claims of the Dalits and Tribes shall be taken into
consideration consistently with the maintenance of
efficiency of administration, in the making of appointments
to services and posts in connection with the affairs of the
Union or of a State.

Thus Article 335 read with Articles 46, 38 and 16 would
give the socio-economic empowerment to the Dalits and Tribes
and rule of reservation in the matter of appointment to a
service or post under the State is part of the
constitutional scheme as a positive facility and opportunity
available to them and where it is extended to OBCs., they
too get opportunity to strive to improve excellence in a
service or a post in which he or she gets appointment. In a
democracy governed by rule of law, every segment of the
society is entitled to a share in the governance of the
country. Permanent bureaucracy is a facet of our democratic
governance and integral scheme of the Constitution.
Recruitment to a post or an office under the State is
governed by the Constitution, law and the rules made under
proviso to Article 309 of the Constitution or administrative
instructions in the absence of statutory rules. Protective
discrimination has been upheld by this Court. It connotes
mitigating absolute equality to achieve equality in favour
of the disadvantaged segments of the society. The Act gives
practical content to implement the constitutional mandate of
equality of opportunity and status to the Dalits, Tribes and
OBCs, in the matter of appointment to a public service or a
post under the State of U.P. including an appointment in a
university or educational institution. In R.K. Sabharwal &
Ors. vs. The State of Punjab & Ors.
[(1995) 2 SCC 745], a
Constitution Bench of this Court had considered and held
reservation in promotion as per the roster as valid and
consistent with Articles 16(1) and 14 of the Constitution.
It was also held that the promotion in accordance with the
roster is valid. The reserved candidates promoted on merit
should not be put in the roster reserved for them but be
treated as general candidates. Only candidates selected
under the reserved quota should be appointed as per the
roster point to the post ear-marked for the reserved
candidates. In Union of India & Anr. vs. Madhav s/o Gajanan
Chaubal & Anr. [JT 1996 (9) that the reservation could be
provided even to the isolated post on the basis of rule of
rotation. Extension of reservation in such cases is not
unconstitutional. On the other hand, such scheme provided
for and facilitate the Dalits and Tribes being considered
for promotion to hold single post consistent with equality
of opportunity on par with others. Therefore, it was held
that the rule of rotation and the roster point in filling up
the vacancy that has arisen in the single post sought to be
filled up with the reserved candidates, is not violative of
Article 16(1) or 14 of the Constitution.

Thus, it could be seen that even in the service and
posts in connection with the affairs of the State including
services and posts in all educational institutions, owned,
controlled/maintained by the State or which receive grant-
in-aid from the Government including a University
established by or under the U.P. Act, the Act is applicable
and when advertisement for direct recruitment to any of the
posts or services in the University is issued, the rule of
reservation should be applied for recruitment in each
service, post, grade or cadre as per the percentage
prescribed in sub-section (1) of Section 3 in compliance
with sub-Sections (2) to (4) and (6) to (7); so also rule of
rotation as per the roster adumbrated in sub-section (5) of
Section 3 of the Act. Thereby, it would be clear that while
issuing any advertisement for direct recruitment to fill up
any post or service in any grade or cadre in the
University/educational institution established under the
U.P. Act, the university/educational institution should work
out the posts before hand and to make recruitment
accordingly. It is seen that in the present case the
advertisement specified various posts subjectwise and the
vacancies were reserved for general candidates, Dalits,
Tribes and OBCs. Of course, it is not clear whether it is as
per roster. It is true, as contended by the learned Advocate
General that if there is only one post in a cadre/Faculty,
be it a post of Professor, Reader or Lecturer, necessarily,
all such single posts carrying the same scale of pay are
required to be clubbed and the roster applied to such single
post in terms of Section 3(5) of the Act. When such a fusion
is and in fact should be worked out, and roster is applied,
necessarily advertisement should be issued inviting
applications for recruitment to the posts. The University is
required to ear-mark the posts in the roster meant for
general category or Dalits, Tribes or OBCs so that every
qualified candidate would apply for and seek selection in
accordance with law. In this behalf, sub-section (6) of
Section 3 amplifies the general law that the candidates who
had applied for recruitment for the posts earmarked as per
Section 3(1), if selected on merit in open competition with
general candidates, then they shall not be adjusted against
reserved vacancies, Sub-section (6) of Section 3 reads as
under:

“If a persons belonging to any of
the categories mentioned in sub-

section (1) gets selected on the
basis of merit in an open
competition with general
candidates, he shall not be
adjusted against the vacancies
reserved for such category under
sub-section (1).”

In a case where there are more than one post available
in the same faculty in the cadre of Professor, Reader or
Lecturer, as the case may be, necessarily and per force, the
advertisement should also be made subjectwise applying
Section 3(1) & (5) of the Act. On selection, the candidates
appointed should be fitted in that behalf as per the roster
maintained by the University/educational institution. Thus,
all eligible candidates, be they general or reserved, would
get equal opportunity to apply for and seek selection and
recruitment in accordance with law and the Rules. In
adjudging the constitutionality of the scheme or rule of
reservation, what is required to be kept at the back of the
mind is the equality and adequacy of representation as per
the percentage prescribed by the rules/administrative
instructions. The enforcement of the Act hinges upon
logistic interpretation and not on legalistic orientation;
pragmatic and not pedantic approach so that all candidates
get equality of opportunity to hold an office or post under
the State. Care should also be taken to ensure that equal
opportunity for selection and appointment is available to
all candidates in all faculties, discipline, speciality and
super-speciality and in each cadre/grade/service so that
equality is spread out and no one category gains monopoly or
is pushed into one category, grade or service.

In Dr. Suresh Chandra Verma & Ors. vs. The Chancellor,
Nagpur University & Ors.
[(1990) 4 SCC 55] instead of making
subjectwise recruitment, an advertisement in respect of
total of 77 posts including 13 posts of Professors, 29 posts
of Readers and 35 posts of Lecturers were issued and
recruitment was sought to be made. When it was questioned,
this Court tested the principle on the anvil of equality and
fairness of procedure posing the question thus:

“Is non-reserving the posts of
University teachers subjectwise in
the employment notice a breach of
letter and spirit of reservation
policy contained in Section 77-C
read with Section 57 of the Act?”
This Court had laid down in paras 10 to 12 thus:
As regards the first question, we
have narrated earlier the method
which was adopted by the University
for reserving the posts. It
announced the posts categorywise as
professors, Readers and Lecturers
in different subjects and made a
blanket declaration that 6 of the
posts of Professors, 12 of the
posts of Readers and 16 of the
posts of Lecturers would be
reserved for backward casts.
Neither the University nor the
candidates knew at that time as to
for which of the subjects and in
what number the said posts were
reserved. The result was that the
candidates belonging to the
reserved category in particular,
who wanted to apply for the
reserved posts did not know for
which of the posts they could apply
and whether they could apply at all
for the posts in the subjects in
which they were qualified. That
this could be the expected
consequence of such an employment
notice can legitimately be inferred
and need not be and indeed cannot
be, demonstrated by evidence of
what actually happened, for there
may be a number of candidates who
on account of the said uncertainty
might to take a chance. What is
further, the selection committees
which were appointed to interview
that candidates for the respective
posts did not also know whether
they were interviewing the
candidates for reserved posts or
not, and to assess merits of the
candidates from the reserved
category as such candidates. The
contention advanced on behalf of
the appellants that the selection
committee even without knowing to
the candidates from the reserved
category and, therefore, it cannot
be said that any injustice had
resulted to them is without merit.
In the first instance, the
contention proceeds on the footing
that all those belonging to the
reserved category who wanted to
apply for all the said posts had
done so even without knowing that
the concerned posts were reserved.
Secondly, it also presumes that all
eligible candidates from unreserved
category had applied for the posts
without knowing whether the posts
were reserved or not. The
possibility that many eligible
candidates belonging to both
reserved and unreserved categories
might not have taken the risk and
chosen to gamble cannot be ruled
out. This argument further ignores
the fact, that the suitability of a
candidate from a reserved category
to the particular post has to be
adjudged by taking into
consideration various factors and
the desired result cannot be
obtained by merely giving uniform
weightage marks to the candidates
concerned which was the only method
followed by the selection
committees while selecting the
candidates. Further, there is
nothing on record to show that this
method of giving weightage to the
candidate was not followed in
respect of reserved category
candidates even if they had not
applied for the post in the
reserved seats. What is more, there
is also nothing on record to show
whether any candidate belonging to
the reserved category had applied
for a particular post in a reserved
seat, without the prior knowledge
that the post was reserved. It is,
therefore, difficult to understand
as to how the selection committees
proceeded to give weightage to the
candidates without knowing whether
they had applied for reserved or
non-reserved seats. What is more
objectionable in the procedure was
that its Executive Council
proceeded to classify the posts in
different subjects between reserved
and non-reserved posts after the
lists of selected candidates were
received from different selection
committees. This method was open to
an obvious objection since it gave
a scope to eliminate unwanted
selected candidates at that stage.
Whether it occurred in the present
case or not is immaterial for
testing the validity and the
propriety of the method followed by
the university. As has been stated
earlier, in fact, after the receipt
of the list of selected candidates
not only the Executive Council
constituted yet another committee
to decide which of the subjectwise
posts should be reserved or not but
the Executive Council also decided
that although candidates for 47
posts were selected only 30 of the
posts were set apart although the
candidates were selected for them,
and they were so set apart for
being filled in afresh by
candidates belonging tot he
reserved category. Interestingly,
however, the employment notice
issued subsequently for these posts
mentioned reservations postwise
(subjectwise).

According to us, the word “post”
used in the context has a relation
to the faculty, discipline, or the
subject for which it is created.
When, therefore, reservations are
required to be made “in posts”, the
reservations have to be postwise,
i.e. subjectwise. The mere
announcement of the number of
reserved posts is no better than
inviting applications for posts
without mentioning the subjects for
which the posts are advertised.
When, therefore, Section 57(4)(a)
requires that the advertisement or
the employment notice would
indicate the number of reserved
posts, if any, it implies that the
employment notice cannot be vague
and has to indicate the specific
post, i.e., the subject in which
the post is vacant and for which
the applications are invited from
the candidates belonging to the
reserved class. A non-indication of
the post in this manner itself
defeats the purpose for which the
applications are invited from the
reserved category candidates and
consequently negates the object of
the reservation policy. That this
is also the intention of the
legislature is made clear by
Section 57(4)(d) which requires the
selection committees to interview
and adjudge the merits of each
candidate and recommend him or her
for appointment to “the general
posts” and “the reserved posts”, if
any, advertised.

A support was also sought to be
derived by the appellants to their
contention from the policy of
reservation as enunciated in
Government Resolution dated March
30, 1981 wherein instructions are
issued in the matter in exercise of
the power conferred on the
Government under Section 77 (c) of
the Act.”

The instructions issued by the Government were
extracted and to avoid confusion in understanding the
provisions of the Act, the instructions were explained and
stated thus:

“….similarly, at any given time
of recruitment to the teaching
posts, only the total number of
reserved vacancies and the sections
from which they are to be filled in
should be determined. It would be
enough if the required percentage
is fulfilled as a whole and not
with reference to any particular
post. IF the reserved vacancies
cannot be filled, then so many
posts as cannot be filled in, may
be kept vacant for six months and
should be again advertised thrice.

If, even after re-advertising the
posts three times, suitable
candidates belonging to the
reserved category do not become
available, they may be filled in by
candidates belonging to the open
category.”

This Court had further held thus:
“It is common knowledge that the
vacancies in posts in different
subjects occur from time to time
according to the exigencies of the
circumstances and they arise
unequally in different posts. There
may not be vacancies in one or some
posts whereas there may be a large
number of vacancies in other posts.
In such circumstances, it is not
possible to comply with the minimum
reservation percentage of 34 vis-a-
vis each post. It is for this
reason that the resolution states
that although minimum percentage of
reserved posts may not be filled in
one or some posts, it will be
enough if in that year it is filled
in taking into consideration the
total number of appointments in all
the posts. This, however, does not
absolve the appointing authority
from advertising in advance the
vacancies in each post and the
number of posts in such vacancies
meant for the reserved category,
and inviting applications from the
candidates belonging to the
reserved and unreserved categories
with a clear statement in that
behalf. In fact, the overall
minimum percentage has to be kept
in mind, as stated in the
resolution, at the time of issuing
the employment notice or the
advertisement as the case may be.
What is material from our point of
view in this case is to point out
that even the Karnataka Full Bench
has taken the view that generally
reservation has to be cadrewise and
subjectwise. It was also a case of
the filling in of the vacancies in
teaching posts in a University.”

Thus, it could be seen that if the subjectwise
recruitment is adopted in each service or post in each cadre
in each faculty, discipline, speciality or super-speciality,
it would not only be clear to the candidates who seek
recruitment but also there would not be an over-lapping in
application of the rule of reservation to the service or
posts as specified and made applicable by Section 3 of the
Act. On the other hand, if the total posts are advertised
without subjectwise specifications, in every faculty,
discipline, speciality or super-speciality, it would be
difficult for the candidates to know as to which of the
posts be available either to the general or reserved
candidates or whether or not they fulfil or qualify the
requirements so as to apply for a particular post and seek
selection. As indicated earlier, if there is any single post
of Professor, Reader or Lecturer in each faculty,
discipline, speciality or super-speciality which cannot be
reserved for reserved candidates, it should be clubbed
roster applied and be made available for the reserved
candidates in terms of Section 3(5) of the Act. Even if
there exists any isolated post, rule of rotation by
application of roster should be adopted for appointment. For
achieving the said object, the Vice-Chancellor, who is
responsible authority under Section 4 to enforce the Act,
would ensure that single posts in each category are clubbed
since admittedly all the posts in each of the categories of
Professors, Readers or Lecturers carry the same scale of
pay. Therefore, their fusion is constitutional and
permissible. The Vice-Chancellor should apply the rule of
rotation and the roster as envisaged under sub-section (5)
of Section 3. The advertisements are required to be issued
so that the reserved and the general candidates would apply
for consideration of their claims of recruitment in
accordance therewith. This interpretation would subserve and
elongate constitutional objective and public policy of
socio-economic justice serving adequacy of representation in
a service or post, grade or cadre as mandated and envisaged
in Articles 335 and 16(4) read with Articles 14 and 16(1),
Preamble, Article 38 and Article 46 of the Constitution and
all other cognate provisions.

This ratio is consistent with the law laid down by this
Court in Madhav’s case as elaborated earlier.

The law is declared accordingly. The Vice-Chancellor
would work out the details, make fresh advertisement and
have the selection done in accordance with law and
appointments made accordingly. The directions issued by the
High Court are modified accordingly.

The appeal is accordingly disposed of. No costs.