Delhi High Court High Court

University Of Delhi Through Vice … vs Dr. (Mrs.) Waseem Begum on 6 May, 2010

Delhi High Court
University Of Delhi Through Vice … vs Dr. (Mrs.) Waseem Begum on 6 May, 2010
Author: Mukta Gupta
         *         IN THE HIGH COURT OF DELHI AT NEW DELHI

+                  LPA No. 236-39/2006

%                                                Reserved on: 25th February, 2010

                                                 Decided on: 6th May, 2010

    1. University of Delhi Through Vice Chancellor,
       Delhi University, Civil Lines,
       Delhi - 110007.

    2. Department of Urdu
       Through Head of Department
       1st Floor, Arts Faculty Building,
       University of Delhi,
       Delhi - 110007.

    3. Prof. (Mr.) Atteequallah Tabish,
       Department of Urdu,
       1st Floor, Arts Faculty Building,
       University of Delhi,
       Delhi - 110007.

    4. Mr. Razi Haider
       Through Department of Urdu
       1st Floor, Arts Faculty Building,
       University of Delhi,
       Delhi - 110007.                                               ..... Appellants
                                           Through:       Mr. Arvind Nigam, Sr.
                                           Advocate with Mr. M.K. Singh, Advocate,
                                           for the Petitioner.
                        versus

        Dr. (Mrs.) Waseem Begum
        Wife of Mr. Najamuddin,
        R/o E/141, Street No. 21
        Zakir Nagar, Okhla,
        New Delhi - 110025.                                       ..... Respondent
                                           Through:    Mr. Om Prakash, Advocate

LPA No. 236/2006                                                          Page 1 of 15
 Coram:

HON'BLE THE ACTING CHIEF JUSTICE
HON'BLE MS. JUSTICE MUKTA GUPTA


1. Whether the Reporters of local papers may
   be allowed to see the judgment?                               Yes

2. To be referred to Reporter or not?                            Yes

3. Whether the judgment should be reported
   in the Digest?                                                Yes

MUKTA GUPTA, J.

1. The Respondent applied for appointment to the post of Lecturer with

the Appellant No. 2 herein. As the Respondent was not even shortlisted, a writ

petition being W.P. (C) No. 7098/2002 was filed before this Court. Vide judgment

dated 31st August, 2005, this Court allowed the writ petition with the directions as

under:-

“40. In view of the above finding about the process of selection
being arbitrary, I am of the view that ends of justice would be met if
the petitioner‟s case is considered as of 8th November, 2002 by
another Selection Committee along with the candidature of all the four
selected candidates, and a fresh selection list is prepared. The
university is accordingly directed to consider the case of the petitioner
along with those of the other four candidates and select one person,
having regard to the advertisement dated 18.6.2001, to the post of
Urdu Lecturer (17th and 18th Century poetry). The petitioner and the
other candidates shall be given reasonable and appropriate notice by
the University in this regard, that shall interview them, by adopting
such criteria that shall have regard to the qualifications and experience

LPA No. 236/2006 Page 2 of 15
relatable to the post in question. This process shall be completed
within a period of ten weeks from today and a revised appointment list
shall be issued thereafter, in accordance with law, in respect of the
said post, and the other three posts.

41. The writ petition is allowed to the extent indicated above. No
costs.”

2. The facts leading to the filing of the writ petition by the Respondent

were that the Respondent pursuant to her post graduation (M.A. & M. Phil)

enrolled for the doctorate and was awarded Ph.D. in Urdu in 1994. Thereafter, she

worked for six months in Jamia Millia Islamia University and subsequently as a

Research Associate for two years in the University Grants Commission (UGC).

The Appellant on 18th June, 2001 advertised vacancies for four posts of Urdu

Lecturers, as under:

“UNIVERSITY OF DELHI 18th June, 2001

PART -II

Applications are also invited for the following posts which have
been advertised in the advt. No. Estab. IV/161/99 dated 15.6.1999;
Estab. IV/164/99 dated 15.11.1999 and Estab. IV/165/2000 dated
24.3.2000). Persons who have applied earlier need not apply again.
However, applications received earlier will be screened according to
the revised essential qualifications.”

Sl. No. Deptt. Post (No. of Posts)/Reservation (if any)
Special/Desirable Qualifications, if any,
xxx xxx

Urdu Lecturer (4) (SC-1)

LPA No. 236/2006 Page 3 of 15
First Post : Classical Poetry (17th and 18th Century A.D.). Second
Post : Classical Prose (17th and 18th Century A.D.). Third and Fourth
Posts Open (SC-1).

                   xxx                 xxx                xxx

                   NOTE:

1. It will be open to the University to consider names of suitable
candidates who may not have applied.

                   2.    xxx                       xxx
                   3.    xxx                       xxx

4. Relaxation of any of the qualification may be made in
exceptional cases on the recommendations of the Selection
Committee.”

3. The Respondent though applied for the post of Lecturer Urdu, was

however not shortlisted by the screening committee and hence not called for the

interview. The Respondent thus filed W.P. (C) No. 7098/2002. During the

pendency of the writ petition as the selection process was over and four candidates

were selected, the Respondent amended the writ petition inter alia praying for

prohibiting Appellant No. 3 in participating or interfering in the selection process

and allowing the Respondent to participate in and to consider her in the selection

process and to appoint her to the regular post of Lecturer of Urdu.

4. The learned Single Judge framed the following four issues for

consideration:-

(1) The correctness and the legality of the screening process
adopted by the university;

(2) Whether the non-consideration of the petitioner vitiated the
selection process;

(3) The effect of consideration of the fourth Respondent; and

LPA No. 236/2006 Page 4 of 15
(4) Whether the selection was illegal and arbitrary on account of
participation by the third Respondent, in the interview.

5. The first and the second issues were held against the Appellant and in

view thereof, the writ petition was allowed with the directions as mentioned above

in the first paragraph. With regard to the third issue it was held that the Appellant

acted in violation of Article 14, though that factor alone did not vitiate the selection

as the Respondent No. 4 therein was not finally selected. The fourth issue of bias

was held against the Respondent. Aggrieved by the order dated 31st August, 2005,

the Appellants have preferred the present appeal.

6. In support of his case, learned counsel for the Appellant contends that

in every selection and appointment, the University adopts a short-listing criteria

which has been adopted by the Appellant in this case as well, as the number of

applications was high. The short listing criteria adopted by the Appellants as per

Executive Council Resolution No. 297 dated 27th January, 1998, followed in all the

selections, is as under:-

“GUIDELINES/NORMS FOR CALLING CANDIDATES FOR
INTERVIEW FOR THE POST OF LECTURER

Categories in order of preference:

Category Bachelor‟s Master‟s M. Phil Ph.D. Remarks.

                   No.      Degree     Degree Degree
                    Cat.1    I         I        B.Phil   Ph.D.            Candidates
                             I           I       -       Ph.D.            besides fulfilling
                             II          I       M.Phil Ph.D.             the

LPA No. 236/2006                                                             Page 5 of 15
                                II           I          -          Ph.D.   qualifications
                                                                          mentioned in all
                    Xx         xx           xx         xx         xx      the    categories
                                                                          should       clear
                                                                          NET or should
                                                                          have submitted
                                                                          Ph.D. thesis or
                                                                          completed their
                                                                          M.Phil degree
                                                                          by            31st
                                                                          December,
                                                                          1993.


               Note:

1. Normally, not more than 30 candidates should be called for
interview for one post and 15 more for each additional post
subject to a maximum of 75.

2. xxx xxx

3. If a candidate belonging to any particular category has been
called for interview, all the candidates with equivalent of higher
qualifications from the category must be called for interview.

                   4.    xxx                 xxx
                   5.    xxx                 xxx
                   6.    xxx                 xxx

7. A person who has worked as Lecturer in a College/Department
in the University for six months or more will be given
preference over others for being called for interview within the
same category.”

7. Since as per the guidelines maximum 75 persons could be called for

the interview of four posts and by adopting the short listing criteria, people from

subcategory I and II of Category 1 itself were 73, the candidates which fell in the

IIIrd subcategory, were not called. The Respondent having secured low 2nd

LPA No. 236/2006 Page 6 of 15
division i.e., 50% marks in the Bachelor‟s course though Ist division in M.A. with

Ph.D. degree, fell in the IIIrd subcategory and hence she was not shortlisted for

being called to the interview. According to the learned counsel for the Appellant

such a procedure enables the institution to invite candidates having high academic

qualifications for interview and to further assess their in depth knowledge by

giving adequate time during interview. It is further contended that the post of

Lecturer is the entry point and academic record is of prime importance, hence, the

Executive Council formulated the guidelines based on the academic record.

8. Learned counsel for the Appellant further contends that the learned

Single Judge has gone on the premise that the two posts related to specific subject

or topics namely 17th and 18th Century AD Classical Poetry and 17th and 18th

Century Classical Prose respectively and that the University was under an

obligation to ensure that only those who answered this description and had

requisite experience and qualification relatable to such posts, were considered and

appointed. It further held that as there was no application of mind to the needs of

the post resulting in the exclusion of the Respondent and inclusion and

consideration of others, the procedure adopted was arbitrary. According to the

learned counsel for the Appellant, finding of the learned Single Judge does not

stem from the pleadings. As a matter of fact, the respondent in its amended petition

has not laid any claim only with regard to the post of Lecturer Urdu (17th and 18th

LPA No. 236/2006 Page 7 of 15
Century Poetry). As per the amended petition, the respondent has claimed that

though it fulfills the criteria and meets the requirement of both the posts advertised

in Urdu Classical Poetry and Classical Prose 17th and 18th Century AD, however,

still she was not called for the scheduled interview. Thus, the respondent is laying

claim in the petition not only for 17th and 18th Century Urdu Classical Poetry but

also for Classical Prose. Moreover, in the prayer clause in the writ petition, the

Respondent has sought appointment to the post of Lecturer Urdu, thus seeks

appointment on anyone of the four posts. It also stated that the four candidates

selected were not a party in the writ petition and thus besides their applications, the

details of their academic achievements and expertise was not available on the writ

record.

9. During the course of arguments, learned counsel for the Appellant had

submitted that though the Respondent stakes her claim for lecturer in Urdu poetry

because of her specialization in the 17th and 18th Century Urdu Poetry during

arguments, however, perusal of the application filed by the Respondent would

show that she did not apply for Classical Urdu Poetry but mentioned as against the

Column Post Applied For-Lecturer Open. Thus her case was to be considered for

the two general posts and not for the post of Lecturer in Urdu Poetry 17 th and 18th

Century, which fact has been controverted by the learned counsel for the

Respondent.

LPA No. 236/2006 Page 8 of 15

10. On the other hand, learned counsel for the Respondent contends that

the selection process was vitiated on account of erroneous criteria for short listing

adopted by the screening committee. It is also contended that the shortlisting

criterion was not mentioned in the advertisement and thus could not have been

resorted to. Reliance is placed by the learned counsel for the Respondent on the

decisions rendered in the following cases Mrs. Rekha Chaturvedi vs. University of

Rajasthan & Ors. JT 1993 (1) SC 220 para 12 and 13; District Collector &

Chairman, Vizianagaram Social Welfare Residential School Society,

Vizianagaram & Anr. vs. M. Tripura Sundari Devi 1990 (3) SCC 655 para 6 and

S.P. Jain vs. Guru Govind Singh Indraprashtha University 2003 VIII AD (Delhi)

pg 331; and Dhirendra Krishan vs. BHEL 1999 (50) DRJ (DB).

11. We find from the pleadings that no such plea has been made to show

that it was only the Respondent and no other candidate who possessed the

qualification for the post of Lecturer Urdu Classical Poetry 17th and 18th Century

AD. In fact the selected candidates were neither a party before the learned Single

Judge nor were the complete details of their academic achievements available

before it except the copies of their application forms.

12. We find that the learned Single Judge has upheld the University‟s

compulsion in adopting a screening procedure to be undeniably legitimate. The

issue in the present appeal is narrow to the extent that once the learned Single

LPA No. 236/2006 Page 9 of 15
Judge had held that the University can adopt a screening procedure legitimately

whether it could have held the screening procedure to be arbitrary because it did

not take into consideration the qualification necessary for the post of 17 th and 18th

Century Urdu Poetry i.e. as to whether the candidates screened and found fit

actually possessed the qualifications and experience relatable to the post.

According to the learned Single Judge, there was no application of mind to the

needs of the post.

13. In the present case, the University has adopted a uniform screening

criteria as per which in category I, various sub-categories have been formed as

enumerated above, according to which subcategories I and II are of people who

have first divisions both in the graduation and the post graduation. We find force in

the contention of the learned counsel for the appellant that it is for the interview

board to assess the aptitude of the incumbents to the concerned post. From the

pleadings it is not borne out that from the candidates screened nobody possessed

the qualification necessary for the post, that is, Urdu Classical Poetry 17th and 18th

Century except the Respondent.

14. In Dr. J.P. Kulshrestha and Ors vs. Chancellor, Allahabad

University and Ors reported as 1980 (3) SCC 418, the Hon‟ble Supreme Court

held as under:-

“10. We may dispel two mystiques before we debate the real issues.
Did the selection committee act illegally in resorting to the interview

LPA No. 236/2006 Page 10 of 15
process to pick out the best? We think not. Any administrative or
quasi-judicial body clothed with powers and left unfettered by
procedures is free to devise its own pragmatic, flexible and
functionally viable process of Transacting business subject, of course,
to the basics of natural justice, fair play in the action, reasonableness
in collecting decisional materials, avoidance of arbitrariness and
extraneous considerations and otherwise keeping within the leading
strings of the law. We find no flaw in the methodology of „interview‟.
Certainly, cases arise where the art of interviewing candidates
deteriorates from strategy to stratagem and undetectable manipulation
of results is achieved by remote control tactics masked as viva voce
tests. This, if allowed, is surely a sabotage of the purity of
proceedings, a subterfuge whereby legal means to reach illegal ends is
achieved. So it is that courts insist, as the learned Single Judge has, in
this very case, suggested on recording of marks at interviews and
other fair checks like guide-lines for marks and remarks about
candidates and the like. If the court is skeptical, the record of the
selection proceedings, including the notes regarding the interviews,
may have to be made available. Interviews, as such, are not bad but
polluting it to attain illegitimate ends is bad. Dr. Martin Luther King
Jr. was right when he wrote:

So I have tried to make it clear that it is wrong to use immoral
means to attain moral ends. But now I must affirm that it is just
as wrong, or even more, to use moral means to preserve
immoral ends.

11. The second obscurantism we must remove is that blind veneration
of marks at examination as the main measure of merit. Social
scientists and educational avant garde may find pitfalls in our system
of education and condemn the unscientific aspects of marks as the
measure of merit system and however urgent the modernization of our
course culminating in examinations may be, the fact remains that the
court has to go by what is adopted by universities. Judges must not
rush in where even educationists fear to tread. So, we see no purpose
in belittling the criterion of marks and class the Allahabad University
has laid down, although to swear religiously by class and grade may
be exaggerated reverence and false scales if scrutinized by progressive
criteria.

12. We have stated earlier that the prescription of first class or high
second class is part of the Ordinance as a qualification for a Reader’s

LPA No. 236/2006 Page 11 of 15
post. Is this condition mandatory or directory? The High Court at the
two tiers has taken contrary views. But we are inclined to hold that a
high second class is a mandatory minimum. A glance at the relevant
portion of Ordinance 9 reveals that wherever relaxation of
qualifications is intended, the Ordinance specifically spells it out and
by necessary implication, where it has not said so, the possession of
such qualification is imperative. We must remember that a Reader is
but next to a Professor and holds high responsibility in giving
academic guidance to post-graduate students. He has to be a creative
scholar himself capable of stimulating in his students a spirit of
enquiry and challenge, intellectual ferment and thirst for research. If
the teacher is innocent of academic excellence, the student, in turn,
will be passive, mechanical, negative and memorizing where he
should be innovative, imaginative and inventive. The inference is
irresistible that a Reader who guides the students and raises his
faculties into creative heights is one who himself has had attainments
to his credit. Putting aside for a moment the value of examinations
and marks as indicators of the student’s potential, we must agree that
the ordinance has a purpose when it prescribes atleast a high second
class for a Reader’s post. It is obligatory.

15. The Hon‟ble Supreme Court in the case of B. Ramakichenin Alias

Balagandhi vs. Union of India and Ors, reported as (2008) 1 SCC 362, held that:-

“15. It is well settled that the method of shortlisting can be validly
adopted by the selection body vide M.P. Public Service Comisssion v.
Navnit Kumar Potdar
(vide paras 6, 8, 9 and 13) and Govt. of A.P. v.
P. Dilip Kumar.

16.Even if there is no rule providing for shortlisting nor any mention
of it in the advertisement calling for applications for the post, the
selection body can resort to a shortlisting procedure if there are a large
number of eligible candidates who apply and it is not possible for the
authority to interview all of them. For example, if for one or two posts
there are more than 1000 applications received from eligible
candidates, it may not be possible to interview all of them. In this
situation, the procedure of shortlisting can be resorted to by the
selection body, even though there is no mention of shortlisting in the
rules or in the advertisement.

LPA No. 236/2006 Page 12 of 15

17. However, for valid shortlisting there have to be two requirements

– (i) it has to be on some rational and objective basis. For instance, if
selection has to be done on some post for which the minimum
essential requirement is a BSc. degree, and if there are a large number
of eligible applicants, the selection body can resort to shortlisting by
prescribing certain minimum marks in BSc and only those who have
got such marks may be called for the interview. This can be done even
if the rule or advertisement does not mention that only those who have
the aforementioned minimum marks, will be considered or appointed
on the post. Thus the procedure of shortlisting is only a practical via
media which has been followed by the courts in various decisions
since otherwise there may be great difficulties for the selecting and
appointing authorities as they may not be able for interview hundreds
and thousands of eligible candidates; (ii) if a prescribed method of
shortlisting has been mentioned in the rule or advertisement then that
method alone has to be followed.”

16. In our view the screening procedure adopted by the Appellant cannot

be said to be arbitrary merely because it did not take into consideration the

qualification necessary for the post of 17th and 18th Century Urdu Poetry. As held

by the Hon‟ble Supreme Court fixing of a shortlisting criteria on the basis of marks

attained may be an archaic one but still holds the field. It is further for the

academic body to devise ways and means to find out the best suitable candidate for

the concerned post. In the absence of pleadings to the effect that except the

Appellant nobody else possessed this qualification, we cannot hold that the

screening procedure was arbitrary. In fact, that would be substituting our opinion

over that of the academic institution which is to be best left to them.

LPA No. 236/2006 Page 13 of 15

17. The contention of the learned Counsel for the Respondent that the

shortlisting criteria could not have been resorted to, as the same was not mentioned

in the advertisement also deserves to be rejected in view of the decision of the

Hon‟ble Supreme Court in the case of B. Ramakichenin Alias Balagandhi vs.

Union of India and Ors. (Supra).

18. We are conscious of the fact that in the writ petition and the present

appeal the appointments made were subject to outcome of the final decision and

thus no equity flows in favour of the selected candidates. However, to come to the

conclusion that the selected candidates did not have the experience for the post, it

is essential to have the details of their experience as part of pleadings and the same

cannot be merely inferred from the applications on record. Even in the case of

Respondent the fact that she has done work on Poet Mushafi of 18th Century A.D.

in her M.Phil is evident from the pleadings in the petition and not from the

application, where in the column “Title of Ph.D. Thesis” it is written “Biswi Sadi

Mai Urdu Gazal”. Thus we find force in the contention of the learned counsel for

the Appellant that it is to be left to the Interview Board to assess the aptitude of the

candidate in relation to the post.

19. Learned counsel for the Respondent also contended that the entire

selection process was vitiated on account of the presence of Sh. S.R. Kidwai in the

Selection Committee, as he was the guide to two of the selected candidates. This

LPA No. 236/2006 Page 14 of 15
issue has already been held against the Respondent by the learned Single Judge in

detail and we need not go further into it. Learned counsel for the Respondent also

raised the issue of calling Appellant No. 4 for the interview though he applied for

the post after the last date. Learned counsel for the Appellant in this regard relies

on the note (1) to the advertisement wherein it was permissible even to call

candidates who had not applied. However, the appellant no. 4 has not been selected

and it is for this reason the learned Single Judge did not go into this issue in detail

and nor is it relevant for the present appeal.

20. In view of the facts stated hereinabove, the appeal is allowed. The

impugned order dated 31st August, 2005 is set aside. However, we may note that

the Appellant has applied for the post of Urdu Lecturer advertised subsequently

and thus will be considered for the said post by the Respondent in accordance with

law.

(MUKTA GUPTA)
JUDGE

(MADAN B. LOKUR)
ACTING CHIEF JUSTICE
MAY 06, 2010
raj

LPA No. 236/2006 Page 15 of 15