High Court Patna High Court - Orders

Yogesh Kumar vs The Union Of India & Ors on 11 August, 2011

Patna High Court – Orders
Yogesh Kumar vs The Union Of India & Ors on 11 August, 2011
       IN THE HIGH COURT OF JUDICATURE AT PATNA
       CIVIL WRIT JURISDICTION CASE No.3314 of 2011
Yogesh Kumar, s/o- Shri Umesh Prasad, r/o- village maheshpur,
P.O.- Madhopur, P.S.- Chandi, District- Nalanda (Bihar).
                                                        ....... Petitioner
                                 Versus
1. The Union Of India , Ministry of Finance, through its Secretary,
   New Delhi.
2. The Chairman-cum-Managing Director, The Oriental Insurance
   Company Ltd. Head Office-A-25/27, Asaf Ali Road, New Delhi-
   110002.
3. The General Manager, Personnel, The Oriental Insurance
   Company Ltd. Head Office- A-25/27, Asaf Ali Road, New Delhi-
   110002.
4. The Deputy General Manager, The Oriental Insurance
   Company Ltd. Head Office- A-25/27, Asaf Ali Road, New
   Delhi-110002.
5. The Chief Regional Manager, the Oriental Insurance Company
   Ltd. Regional Office, Kadamkuan, Patna-800003.
                                                        .... Respondents
                     ----------------------------------

with
CIVIL WRIT JURISDICTION CASE No.5243 of 2011
Ranjeet Kumar, s/o- Shri Chandra Bhushan Prasad, r/o- Master
Lodge, Near Dental College, M.G. Nagar, P.O.- Lohianagar, P.S.-
Kankarbagh, District- Patna, Permanent Address village Parthu,
P.O.- Parthu, P.S.- Ekangarsarai, District- Nalanda (Bihar).

……… Petitioner
Versus

1. The Union Of India , Ministry of Finance, through its Secretary,
New Delhi.

2. The Chairman-cum-Managing Director, The Oriental Insurance
Company Ltd. Head Office-A-25/27, Asaf Ali Road, New Delhi-
110002.

3. The General Manager, Personnel, The Oriental Insurance
Company Ltd. Head Office- A-25/27, Asaf Ali Road, New Delhi-
110002.

4. The Deputy General Manager, The Oriental Insurance
Company Ltd. Head Office- A-25/27, Asaf Ali Road, New
Delhi-110002.

5. The Chief Regional Manager, the Oriental Insurance Company
Ltd. Regional Office, Kadamkuan, Patna-800003.

…….. Respondents

———————————-

with
CIVIL WRIT JURISDICTION CASE No.5324 of 2011

Reena Kumari, d/o- Shri Rajendra Prasad, r/o- c/o- Rabindra
Kumar Sinha,. Flat No. 402B, R.N. Villa Apartment, Plastic Pipe
Factory Road, M.G. Nagar, P.O.-Bahadurpur Housing Colony,
800026.

2

….. Petitioner
Versus

1. The Union Of India , Ministry of Finance, through its Secretary,
New Delhi.

2. The Chairman-cum-Managing Director, The Oriental Insurance
Company Ltd. Head Office-A-25/27, Asaf Ali Road, New Delhi-
110002.

3. The General Manager, Personnel, The Oriental Insurance
Company Ltd. Head Office- A-25/27, Asaf Ali Road, New Delhi-
110002.

4. The Deputy General Manager, The Oriental Insurance
Company Ltd. Head Office- A-25/27, Asaf Ali Road, New
Delhi-110002.

5. The Chief Regional Manager, the Oriental Insurance Company
Ltd. Regional Office, Kadamkuan, Patna-800003.

……….. Respondents

———————————-

with
CIVIL WRIT JURISDICTION CASE No.3320 of 2011
Pramila Kumari, w/o- Sri Prabhat Kumar, r/o- village Shahpur, P.O.-
Ramghat, P.s.- Nagarnausa, District- Nalanda (Bihar), Pin Code
801305
…… Petitioner
Versus

1. The Union Of India , Ministry of Finance, through its Secretary,
New Delhi.

2. The Chairman-cum-Managing Director, The Oriental Insurance
Company Ltd. Head Office-A-25/27, Asaf Ali Road, New Delhi-
110002.

3. The General Manager, Personnel, The Oriental Insurance
Company Ltd. Head Office- A-25/27, Asaf Ali Road, New Delhi-
110002.

4. The Deputy General Manager, The Oriental Insurance
Company Ltd. Head Office- A-25/27, Asaf Ali Road, New
Delhi-110002.

5. The Chief Regional Manager, the Oriental Insurance Company
Ltd. Regional Office, Kadamkuan, Patna-800003.

…. Respondents
For the petitioners : Mr. Binay Kumar Singh, Advocate.
For the respondents : Mr. Jitendra Singh, Sr. Advocate
Mr. Satyabir Bharti, Advocate

———————————-

9 11.08.2011 These batch of writ petitions have been clubbed together as

they raise common issue(s). With the consent of the parties, all the

aforesaid writ petitions have been heard together and the present

order would govern them. Relevant annexures of the case shall be
3

referred from C.W.J.C. No. 3314 of 2011 (Yogesh Kumar versus

Union of India).

In all the writ petitions, the writ petitioner(s) were applicants for

the post of Administrative Officer (for short A.O.) for which applications

were invited by the respondent Oriental Insurance Company Ltd (for

short ” the Insurance Company) by advertisement/employment notice

dated 27.2.2010 (Annexure-1). According to the aforesaid

employment notice, minimum educational qualifications for different

groups were prescribed. For the posts in question in Group-D (Code

No. 04) Graduation with minimum 60 % marks or 55 % in Master

degree for General Category from recognized University was

prescribed. As per the advertisement, total number of posts including

all categories was 165 out of which 44 posts was/were reserved for

OBC. Petitioners claiming themselves under OBC category applied for

the said post as they fulfilled educational qualification/criteria therefor.

Admit Cards (Annexure-2) were issued whereafter they participated in

the written test conducted on 9.5.2010. The respondents thereafter

short listed candidates for interview and a list of short listed

candidates was published on 25.6.2010 (Annexure-3). They were

called in for interview. The call letter is Annexure-4. Petitioners, in the

light of instructions contained therein, appeared before the interview

Board armed with all certificates. They were interviewed whereafter

the list of selected candidates was put up on the website of the

respondent Insurance Company on 19.8.2010. To utter surprise of the

petitioners, they did not find themselves in the select list. According to
4

the petitioners, they had performed extremely well at the written test

and the interview yet they were not selected by the respondent

Insurance Company. Certain information thereafter was sought under

Right to Information Act by the petitioners which was/were supplied

wherefrom it was revealed that for written test, 45 % marks for

general/O.B.C. in Paper-I and 40 % marks in Paper-II of Group-D was

applied as cut off marks. Details of marks obtained by the petitioners

at the written test/descriptive test and interview are as under:


 Sl.   Name      Roll         Marks       Marks         Sl. No. of     Interview
 No.             Nol          obtained    obtained in   the can-
                              in          descrip-      didate    in
                              objective   tive paper    the list of
                              paper       50 marks      successful
                              (150                      candidate
                              marks)                    at       the
                                                        written test
 1     Yogesh    354169       125         20            251            1.5
       Kumar
 2     Ranjeet   354130       128         32            246            1.5
       Kumar
 3     Reena     354132       128         20            247            1.5
       Kumari
 4     Pramila   354145       124         25            248            1.5
       Kumari



The petitioners thus knocked the doors of this Court seeking

quashment of the final result of the candidates for appointment to the

post of Administrative Officer in Group-D for which results were

published on 19.8.2010. Such challenge has been made on the

ground that the selection process was tainted with regional bias and

that awarding abysmally low marks in interview was irrational which

shocked the conscience of the petitioners. They also assail the

selection process on the ground that application of cut off marks at
5

interview would amount to changing rules of the game when it was

over. Petitioners also alleged discriminatory treatment at the interview

by awarding them excessively low marks in interview particularly when

they had performed extremely well in the written test having secured

more than 80 marks. According to the petitioners, such discriminatory

treatment meted out to them at the interview would militate against

Articles 14 and 16 of the Constitution of India and is thus

unsustainable in the eyes of law. Awarding of excessively low marks

at the interview has also been challenged on the ground that persons

constituting the interview panel/Board was suffering from regional bias

against the applicants who hailed from State of Bihar. Award of

abysmally low marks to them was an artifice to show them exit-door.

Several sets of counter affidavits have been filed to the writ

petitions.

Learned counsel for the petitioners made two fold

submissions. According to him, the advertisement (Annexure-A to the

counter affidavit) declared as under:

“The company reserves the right not to call
any candidate to appear at the written exam. and
interview. On the basis of performance in written
examination, candidates will be called for interview
and final selection will be made on overall
performance in written examination and interview. ”

The respondents could not have fixed a minimum cut off mark at the

interview in the face of aforesaid stipulation made in the

advertisement. The same would amount to changing rules of the

game midway which is not permissible in law. Reliance in this regard

has been placed on the judgment of the Supreme Court in the case of
6

K. Manju Shree versus State of Andhra Pradesh since reported in

(2008) 3 S.C.C. 524. Challenge to the selection procedure has also

been made on the ground that the same was tainted with regional bias

inasmuch as applicants belonging to the State of Bihar like the

petitioners having obtained high marks in the written examination

were, by design, awarded excessively low marks at the interview.

Prayer, therefore, has also been made to direct the respondents to

hold de novo interview of the petitioners or to award marks in interview

proportionate to their score in the written test.

Learned counsel for the respondents, on the other hand,

supported the selection process adopted by the respondent Insurance

Company. In the submission of the respondents, ratio laid down in

Manjusree versus State of Andhra Pradesh since reported in (2008) 3

SCC 512 would not be applicable to the facts of the present case. The

said judgment was rendered by the Apex Court in a totally different

factual scenario. As about the interview of the short listed candidates

including the petitioner(s) held by the interview Board, it is submitted

that facts stated in the counter affidavit would eloquently indicate that

there was no bias much less regional bias in awarding marks to the

candidates including the writ petitioner(s) who faced interview. It is

next contended that the writ application(s) are bound to fail since the

petitioner had taken written test followed by interview and thus had

taken a chance to get themselves selected and having failed thereat,

they cannot be allowed to volte face and challenge the entire selection

process. In other words, if a candidate takes a calculated chance and
7

appears at the interview, then only because the result of the interview

is not palatable to him, he/they cannot turn around and contend that

the process of interview was unfair or the Selection Committee was

not properly constituted. Reliance in this regard has been placed on

the case of Madal Lal and Ors versus the State of J & K since

reported in (1995) 3 S.C.C. 486. Learned counsel also highlighted the

importance of viva voce in the matter of selection. Relying on

paragraph 54 of the judgment of Supreme Court in the case of K.H.

Siraj versus High Court of Kerala and Ors ((2006) 6 S.C.C. 395), it is

submitted that personal interview is the best mode of assessing the

suitability of a candidate for a particular post or position. While the

written examination is to testify the candidates academic knowledge,

the oral test alone can bring out his overall intellectual and personal

qualities like alertness, resourcefulness, dependability, ability to take

decision and qualities of leadership etc. He also placed reliance on

paragraph 5 of judgment of the Supreme Court in the case of Lila

Dhar versus State of Rajasthan and Ors (1981) 4 S.C.C. 159. Arguing

further, it is contended that the Interview Board consisted of persons

of eminence in their fields and allegation of mala fide leveled against

them would not be sustainable in law for the reasons set out in the

counter affidavit as also the fact that none of them has been made

party respondents in the present writ petition.

Learned counsel for the petitioners, in reply, takes a stand

referring to Annexure-9 to C.W.J.C. No. 3320 of 2011 (Pramila

Kumari versus The Union of India & Ors) that a request was made to
8

supply names of the persons/officials who constituted the Interview

Board under the R.T.I. Act but the same was not disclosed for reasons

disclosed thereunder which prevented the petitioners from impleading

them as party respondents to the present set of writ petitions.

I have considered the rival submissions made by the parties

and perused the pleadings made in the writ petition, the counter

affidavit and reply/rejoinder thereto. Adverting to first ground of attack

that the entire selection process stand vitiated on account of changing

the Rules of Game midway, this Court would first enlist the facts

which are not in dispute. There is no statutory provision and/or Rule

governing the present selection process . It is also not the case of the

writ petitioners that in the earlier selection process carried out by the

respondents, any such cut off marks at the interview was not imposed.

The selection process was, therefore, required to be carried out in

terms of stipulations made in the advertisement or notice inviting

applications for selection to the post(s) in question. Petitioners, in this

regard, highlighted the stipulations in the said notice inviting

application (Annexure-A) which has already been extracted

hereinabove. It declares that selection will be made on overall

performance in written examination and interview. The petitioner, in

order to substantiate his stand has relied on the ratio laid down in K.

Manju Shree(supra). The stand of the respondents, per contra, is that

the ratio laid down in K. Manju Shree (supra) would not be applicable

to the facts of the present case. From perusal of the judgment

rendered by Hon’ble Supreme Court in K. Manju Shree (supra) it
9

would appear that the criteria adopted during the selection process

was sought to be changed inasmuch as the ratio between the written

examination marks and interview marks was also changed. This fact

would appear from paragraph 8 of the report. It also appears

therefrom that a cut off percentage was also applied for interview

which was not the contemplation in the Andhra Pradesh State Higher

Judicial Service Rule, 1958 (for short “the Rules”). The respondents

had resolved to impose a cut off marks subsequent to the selection

process and preparation of select list in the teeth of the provision

contained in the Rules. The Hon’ble Supreme Court thus took into

consideration that the aforesaid amendment/modification in the criteria

to be adopted in the matter of selection of Judicial Officers was being

sought to be enforced after the selection process was completed and

the results were placed for approval. In these factual scenario, the

Hon’ble Supreme Court held introduction of requirement of minimum

marks for interview after the entire selection process (consisting of

written examination and interview) was completed would amount to

changing the rules of the game which was held impermissible in law.

Respondents, in the counter affidavit, have stated that maximum

marks for written examination and the interview was 200 and 30

respectively. The candidates were considered for selection on the

basis of marks secured at written examination and interview. After the

written test, the respondents followed a uniform procedure for short

listing the candidates. The names of candidates who had appeared in

the written test and cleared the same was/were listed in descending
10

order of the marks obtained by them group wise, post wise, category

wise and paper/subject wise. A cut off mark was thereafter applied to

short list candidates for interview. The said cut off marks was paper

wise and category wise. For general/OBC such cut off was higher than

the cut off mark fixed for S.C./S.T.. Similarly, cut off marks for

S.C./S.T. category was same in all cases. By adopting the aforesaid

procedure, candidates three times the number of vacancies in each

group was/were empanelled for interview. While doing so, all

candidates who secured marks equal to the last qualifying candidate

was/were also called in for interview. As about the procedure adopted

at the interview, the respondents have stated that out of the

candidates who attended interview, those general/OBC categories

candidates who secured at least five (05) marks in the interview and

those S.C./S.T. category candidates who secured at least four (04)

marks in interview was/were short listed for final selection. After

preparing the list in accordance with the aforesaid procedure, the

same was arranged in descending order of the total marks obtained

by the candidates in written test and interview and candidates equal to

the number of vacancies against each post/group were given offer of

appointment. It is the stand of the respondents that prescribing cut off

marks cannot be pre-determined as the performance of the

candidates varies from batch to batch. So, per the practice, the

candidates are not informed about the required cut off marks to be

adopted at the interview. They are, however, emphatic in stating that

in all the recruitment processes of the respondent Company, similar
11

process of prescribing cut off marks for interview has been applied

before short listing candidates for final selection (refer paragraph 8 of

2nd supplementary counter affidavit in C.W.J.C. No. 5324 of 2011). It

thus appears that notice inviting application for selection disclosed that

selection of a candidate would be made on overall performance in

written examination and interview. The respondents have stated in

detail the procedure which they adopted in short listing the candidates

for interview and thereafter for the final selection. I have also noticed

that no statutory provision or rule governs the present selection

process. It is the unambiguous stand of the respondents that in all

previous selection/recruitment process of the Company, similar

process of applying cut off marks for interview had been applied

before short listing of candidates for final selection. Considering the

submission(s) of the parties and perusing relevant pleadings in this

regard, this Court is satisfied that by applying a minimum cut off marks

at the interview, the respondents have not changed the rules of the

game. The ratio laid down in K. Manju Shree (supra) would not be

applicable to the facts of the present case. Challenge on that count

fails.

The next limb of attack to the selection process is on the plea

that the same was tainted with regional bias inasmuch as applicants

belonging to the State of Bihar like the petitioners were awarded

excessively low marks at the interview. This was with a design to

ensure that the doors of entering them in service of the Corporation be

slammed on their face. The said submission has been advanced on
12

the premise that the petitioners had secured high marks in the written

examination inasmuch as many of them secured more than 80 %

marks but they were awarded 1.5 marks at the interview which

perceivably appears to be excessively low and tainted with bias

termed by them as “regional bias”.

The respondents, on the other hand, have disputed and

controverted the aforesaid stand of the petitioner. It has been stated in

the reply affidavit(s) that such allegation springs from the fact that the

petitioner secured only 1.5 marks at the interview out of 30 marks. The

counter affidavit, in this regard, states that the selection was to be

made on all India basis and interview marks were awarded on the

basis of performance of the candidate in the interview. A person or

candidate may have good bookish knowledge and thus faired well at

the written test but he or she may be lacking required

knowledge/skills, adaptability, capacity to take prompt decision and

displaying qualities suitable for job. The interview is aimed at

evaluating these qualities. Relying on Lila Dhar (supra), the

respondents have substantiated the aforesaid stand. In Lila Dhar

(supra), the Hon’ble Supreme Court observed as under in paragraph 5

relevant part thereof is extracted hereinbelow:

“It is now well recognized that while a written
examination assesses a candidate’s knowledge and
intellectual ability, an interview-test is valuable to assess
a candidate’s overall intellectual and personal qualities.
While a written examination has certain distinct
advantages over the interview-test there are yet no
written tests which can evaluate a candidate’s initiative,
alertness, resourcefulness, dependableness,
cooperativeness, capacity for clear and logical
presentation, effectiveness in discussion, effectiveness
in meeting and dealing with others, adaptability,
13

judgment , ability to make decision, ability to lead,
intellectual and moral integrity. Some of these qualities
may be evaluated, perhaps with some degree of error,
by an interview-test, much depending on the constitution
of the Interview Board.”

The same view has been taken by the Supreme Court in K.H.

Siraj versus H.C. Kerala (supra). It appears that the panel of Interview

Board consisted of four persons who are men of high integrity and

caliber. This Court deems it germane to enlist hereinbelow the

members constituting the interview Board:

“(a) Mr. D. Sengupta, Chairman- Retd, Chairman,
Gen. Insurance Corporation of India

(b) Mr. M.R. Sharda, Member, – Retd. General
manager of Oriental Insurance Company Limited

(c) Mr. A.K. Das, Member, Retd. I.D.E.S., Addl.
Secretary, Govt. of India.

(d) Dr. A.S. Narag, Member, faculty of
Management, Delhi University”

It appears further from the averments made in the counter

affidavit that 08 candidates from different streams/groups have been

selected who belong to the State of Bihar. The primal ground of attack

is that although the writ petitioners secured high marks at the written

test yet they were awarded abysmally low marks at the interview. The

respondents have clarified in paragraph 10(v) and (vi) as under

” (v) The average marks awarded in interview for D
Group as a whole was 5.74 and the average marks
awarded to OBC candidate under D Group was 3.89.
Thus, marks awarded in interview was generally low.

(vi) For illustration candidates of other states who had
secured equally low marks in the interview include
candidate from different states ex.:

          State                   Number           of
                                  candidates
          Haryana                 2
          U.P.                    3
          Delhi                   5
          Karnataka               2
          A.P.                    1
          Punjab                  1
          Uttarakhand             2
                        14




         Himachal Pradesh       1
         Orissa                 1
         Kerala                 1
         Jharkhand              1
         West Bengal            1

On a consideration of the submissions of the parties made in

this regard and after perusal of the materials on record, this Court

does not find any merit in the submission of the petitioners that the

selection process was tainted with mala fide and/or regional bias.

Award of low marks to the petitioners at the interview would not suffice

to hold that a discriminatory treatment was meted out to the petitioners

at the interview which would militate against Articles 14 and 16 of the

Constitution of India. This Court, while concluding so has also taken

into account that the petitioners have not been able to demonstrate

any personal bias of the members of the interview Board against

them.

This matter may be viewed from yet another angle also. The

petitioners were found eligible for written test and was called in

therefor. They participated therein and thereafter was/were short listed

for oral interview. On being summoned, they appeared at the oral

interview conducted by a team of persons of high integrity and caliber

and after having failed to get the desired result, filed the present writ

petitions challenging the process/procedure adopted at the interview

as unfair, discriminatory and biased. The Supreme Court having

noticed the aforesaid facts refused relief in Om Prakash Shukla versus

Akhilesh Kumar Shukla (1986 ) Suppl. SCC 285 = A.I.R. 1986 S.C.

1043. Same view has been held by the Supreme Court in the State of

Bihar versus Madan Lal (supra). Ratio laid down in aforesaid cases, in
15

my view, would also be applicable to the present case.

In the light of discussions made hereinabove, this Court does

not find merit in the writ petitions. They are, accordingly, dismissed.

There shall be no order as to costs.

pkj                               (Kishore K. Mandal, J.)