Citation : 2011 Latest Caselaw 6257 ALL
Judgement Date : 1 December, 2011
HIGH COURT OF JUDICATURE AT ALLAHABAD Chief Justice's Court A.F.R. Case :- SPECIAL APPEAL No. - 2319 of 2011 Petitioner :- Pankaj Pandey Respondent :- S.B.I. Central Recruitment And Promotion Deptt And Anr. Petitioner Counsel :- N.K. Pandey, H.L. Pandey Respondent Counsel :- Satish Chaturvedi Hon'ble S.R. Alam, C.J. Hon'ble Ran Vijai Singh, J.
This intra-court appeal arises from the judgment and order of the learned Single Judge dated 2nd November, 2011 rendered in Civil Misc. Writ Petition No.62473 of 2011, dismissing the appellant's writ petition.
We have heard learned counsel for the appellant and the learned counsel for the respondents.
The short facts giving rise to the present appeal, briefly stated, are that the State Bank of India advertised few vacancies of Clerk-cum-Cashier for selection and appointment. Pursuant to the said advertisement, the appellant also applied for the said post and appeared in the written examination and was declared successful hence called for interview, which was to be held on 7th May, 2010. However, in the declaration form, he disclosed about the pendency of three criminal cases against him, i.e. (1) Case No......... of 2000 under Sections 323, 504 & 506 IPC, (2) Case No........ of 2007 under Sections 323, 498-A, 504, 506 IPC and Section 3 of the D.P. Act, and (3) Case No.........of 2008 under Sections 323, 504 & 506 IPC. The respondent Bank, therefore, keeping in view his involvement in the aforesaid criminal cases involving moral turpitude, decided not to appoint him and, therefore, vide letter dated 23.09.2011, the offer made to appoint him was withdrawn/cancelled. The aggrieved appellant, therefore, filed aforesaid writ petition for quashing of aforesaid order dated 23.09.2011 and further for a direction commanding the respondents to appoint him as Clerk in Gaurabadshahpur, Jaunpur Branch or any other Branch of the State Bank of India of the Zone and to pay salary as and when it falls due.
The learned Single Judge was of the view that it is not desirable to issue letter of appointment to a person against whom criminal cases are pending even if he has cleared the written examination, interview and has provisionally been selected. The learned Single Judge, therefore, following the judgment of the Apex Court in Delhi Administration through its Chief Secretary & Ors. Vs. Sushil Kumar, (1996) 11 SCC 605, dismissed the writ petition. The appellant, therefore, preferred this appeal under the Rules of the Court.
Learned counsel for the appellant vehemently contended that the alleged offences against the appellant, which are pending trial and being of trivial nature, the respondents are not justified in withdrawing the offer of appointment to the appellant. He placed reliance on the judgments of the Apex Court in Commissioner of Police & Ors. Vs. Sandeep Kumar, (2011) 1 SCC (L&S) 734 and Ram Kumar Vs. State of U.P. & Ors., 2011 (4) ESC 634.
We do not find any force in the submission and the authorities cited has no application in the facts of the present case, as we are of the view that it is within the sole domain of the Appointing Authority/employer to verify the antecedents of a person before issuing appointment letter. Admittedly, the appellant is facing criminal charges which are pending trial. The respondents, keeping in view his involvement in the aforesaid offences involving moral turpitude, decided not to offer him appointment.
In Commissioner of Police & Ors. (supra), the Apex Court has observed that the Court should condone minor indiscretions made by young people rather than to brand them as criminals for the rest of their lives. In that case, the selection of Sri Sandeep Kumar (the respondent therein) was cancelled on the ground that he had not disclosed in the declaration form the pendency of criminal case against him registered as F.I.R. No. 362 under Sections 325/34 IPC. The Apex Court, observing that since it was a minor offence, therefore, lenient view should have been taken by the authorities, quashed the order of cancellation of selection. Similarly, in Ram Kumar (supra), Ram Kumar was appointed as Constable. However, subsequently, it was found that he was involved in a criminal case under Sections, 324, 323 and 504 IPC and, therefore, his appointment was cancelled on the ground that he withheld the information about his involvement in the aforesaid criminal case. The Apex Court, in view of the fact that before applying for selection and appointment, since Ram Kumar was already acquitted, following the judgment in Commissioner of Police & Ors. (supra), set aside the order cancelling his appointment. Therefore, in the aforesaid cases, whereupon reliance has been placed by the counsel for the appellant, admittedly, the selected candidates, at the time of issuance of appointment letter, were not facing any criminal charges nor any criminal case was pending trial, whereas in the case in hand, it is not in dispute that three criminal cases are pending against the appellant and some of them involves moral turpitude and, therefore, looking to the past antecedents of the petitioner-appellant, the Appointing Authority did not consider it fit to issue appointment letter to him.
More so, it is settled law that mere selection does not confer indefeasible right to claim appointment. In in State of Haryana Vs. Subhash Chander Marwaha & Ors., (1974) 1 SCR 165, the Apex Court held as under:
"... One fails to see how the existence of vacancies gives a legal right to a candidate to be selected for appointment. The examination is for the purpose of showing that a particular candidate is eligible for consideration. The selection for appointment comes later. It is open then to the Government to decide how many appointments shall be made. The mere fact that a candidate's name appears in the list will not entitle him to a mandamus that he be appointed."
In Shankarsan Dash Vs. Union of India, (1991) 3 SCC 47, the Hon'ble Supreme Court held as under:-
"Even if vacancies are notified for appointment and adequate number of candidates are found fit, the successful candidates do not acquire an indefeasible right to be appointed. Ordinarily, the notification merely amounts to an invitation to qualified candidates to apply for recruitment and on their selection they do not acquire any right to the post. Unless the relevant recruitment rules so indicate, the State is under no legal duty to fill up all or any of the vacancies. However, it does not mean that the State has the licence of acting in an arbitrary manner. The decision not to fill up the vacancies has to be taken bona fide for appropriate reasons. And if the vacancies or any of them are filled up, the State is bound to respect the comparative merit of the candidates, as reflected at the recruitment test, and no discrimination can be permitted."
A Division Bench of this Court in U.P. Public Service Commission, Allahabad & Anr. Vs. State of U.P. & Anr., 2007 (5) ADJ 280, took the similar view and observed as under:-
"Moreover, even in the case of a select list candidate, the law is well settled that such a candidate has no indefeasible right to claim appointment merely for the reason that his name is included in the select list as the State is under no legal duty to fill up all or any of the vacancy and it can always be left vacant or unfilled for a valid reason."
Otherwise also, it is within the domain of the Appointing Authority/employer to verify, before issuing the letter of appointment, the antecedents of a person to whom it is going to offer letter of appointment. Therefore, in the facts of the case, even if the appellant was selected, since the respondents have decided not to offer him appointment because of his involvement in criminal cases, we have no reason to differ with the view taken by the learned Single Judge. No other point has been urged before us.
The appeal, being without merit, is dismissed. However, there shall be no order as to costs.
Order Date:- 01.12.2011
PKB
(Ran Vijai Singh, J.) (S.R. Alam, C.J.)
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!