Citation : 2013 Latest Caselaw 6941 ALL
Judgement Date : 11 November, 2013
HIGH COURT OF JUDICATURE AT ALLAHABAD ?Court No. - 33 Case :- WRIT - A No. - 11426 of 2005 Petitioner :- Syed Husain Ansari Respondent :- Central Administrative Tribunal, Allahabad & Others Counsel for Petitioner :- H.N. Singh,B. Narain Singh Counsel for Respondent :- S.S.C.,Avnish Tripathi,H C Dubey,J.M. Sinha,K.C. Sinha Hon'ble Rajes Kumar,J.
Hon'ble Mahesh Chandra Tripathi,J.
Heard Sri H.N. Singh, Senior Advocate appearing on behalf of the petitioner, Sri H.C. Dubey, Advocate appears on behalf of respondent Nos. 2 to 5 and Sri Avnish Tripathi, Advocate appears on behalf of respondent No. 6.
List revised.
Counsel for the respondent No. 6 is not present.
By means of the present petition, the petitioner is challenging the order dated 18-01-2005 passed by Central Administrative Tribunal, Allahabad Bench Allahabad in Original Application No. 472 of 1997 (Shyam Bihari Vs. Union of India and Others) which is annexed as Annexure No. 1 to the writ petition.
It appears that an advertisement was made for one post of Extra Departmental Delivery Agent in the Department of respondent Nos. 2 to 5. Since the post was one, it was for general category. However, from the perusal of the order of the Central Administrative Tribunal, it appears that the preference has been given to the Scheduled Caste candidate. Both the petitioner as well as Shyam Bihari-respondent No. 6 applied for the said post. It appears that the petitioner obtained 60.8% marks and Shyam Bihari obtained 57.3% marks. The petitioner being obtained higher marks has been given appointment which has been challenged by Shyam Bihari by way of Original Application No. 472 of 1997 mainly on the ground that being a Scheduled Caste candidate, he may be given preference. The Original Application has been allowed on the ground that Shyam Bihari obtained highest marks amongst all the Scheduled Caste candidate and even though the advertisement has not been filed but the claim in the Original Application that the advertisement provides the preference to the Scheduled Caste candidate which has not been denied in the counter affidavit. It has been held that the preference should be given to the Scheduled Caste candidate and therefore, the appointment of the respondent No. 6 has been upheld and the appointment of the petitioner has been set aside. However, an observation has been made that the petitioner may stake his claim for alternative appointment under Rules of ED Agent having regard to the provision contained in DG (P & T) letter No. 43-4/77-pen dated 23.02.1979.
Learned counsel for the petitioner submitted that the post being one, was unreserved post. There is no dispute that the petitioner obtained 60.8% marks and the respondent No. 6 obtained 57.3 % marks higher than the marks of respondent No. 6. The Central Administrative Tribunal has wrongly given the interpretation of the word preference. The preference means that if the two candidates get equal marks then the question of preference arises and the preference would be given to the class to whom the preference is provided under the advertisement.
Reliance has been placed on the decision of the Hon'ble Supreme Court in the case of The Secretary, Andhra Pradesh Public Service Commission Vs. Y.V.V.R. Srinivasulu and others reported in 2003 STPL (LE) 32316 SC.
Learned counsel for the respondent Nos. 2 to 5 is not able to dispute the contention of the learned counsel for the petitioner. We find substance in the argument of learned counsel for the petitioner.
The Hon'ble Apex Court in the case of The Secretary, Andhra Pradesh Public Service Commission Vs. Y.V.V.R. Srinivasulu and others (supra) has held as follows:-
"10. Both on account of the scheme of selection and the various stages disclosed as necessary to be undergone by every candidate and the manner of actual selection for the appointment in question, the candidates were required to be selected finally for appointment on the basis of the ranks obtained by them in terms of the inter se ranking based on the merit of their respective performance. There is no escape for anyone from this ordeal and claim for any en bloc favoured treatment merely because, anyone of them happened to possess an additional qualification than the relevant basic/general qualification essential for even applying to the post. The word "preference" in our view is capable of different shades of meaning taking colour from the context, purpose and object of its use under the scheme of things envisaged. Hence, it is to be construed not in an isolated or detached manner, ascribing a meaning of universal import, for all contingencies capable of an invariable application. The procedure for selection in the case involve, a qualifying test, a written examination and oral test or interview and the final list of selection has to be on the basis of the marks obtained in them. The suitability and all round merit, if had to be adjudged in that manner only what justification could there be for overriding all these merely because, a particular candidate is in possession of an additional qualification on the basis of which, a preference has also been envisaged. The rules do not provide for separate classification of those candidates or apply different norms of selection for them. The 'preference' envisaged in the rules, in our view, under the scheme of things and contextually also cannot mean, an absolute en bloc preference akin to reservation or separate and distinct method of selection for them alone. A mere rule of preference meant to give weightage to the additional qualification cannot be enforced as a rule of reservation or rule of complete precedence. Such a construction would not only undermine the scheme of selection envisaged through Public Service Commission, on the basis of merit performance but also would work great hardship and injustice to those who possess the required minimum educational qualification with which they are entitled to compete with those possessing additional qualification too, and demonstrate their superiority, merit wise and their suitability for the post. It is not to be viewed as a preferential right conferred even for taking up their claims for consideration. On the other hand, the preference envisaged has to be given only when the claims of all candidates who are eligible are taken for consideration and when anyone or more of them are found equally positioned, by using the additional qualification as a tilting factor, in their favour vis-a-vis others in the matter of actual selection.
11. Whenever, a selection is to be made on the basis of merit performance involving competition, and possession of any additional qualification or factor is also envisaged to accord preference, it cannot be for the purpose of putting them as a whole lot ahead of others, dehors their intrinsic worth or proven inter se merit and suitability, duly assessed by the competent authority. Preference, in the context of all such competitive scheme of selection would only mean that other things being qualitatively and quantitatively equal, those with the additional qualification have to be preferred. There is no question of eliminating all others preventing thereby even an effective and comparative consideration on merits, by according en bloc precedence in favour of those in possession of additional qualification irrespective of the respective merits and demerits of all candidates to be considered......"
In Executive Officer v. E. Tirupalu and others, AIR 1996 SC 1311, the Hon'ble Supreme Court held that where rules provide for preference to a particular class of candidates, that preference under the Rules cannot be applied irrespective of the merit of candidates, the inmates have to be given appointment. It means that the merit of the candidates being equal, preference would be given to the inmates of the class which is to be given preferential right and it certainly does not mean an automatic appointment without considering the cases of other candidates. Therefore, even if the rules provide for preferential right, candidates having such subjects would have preferential right only when they compete with other candidates and are found on equal footings, otherwise not.
The Supreme Court in Secretary, A.P. Public Service Commission v. Y.V.V.R. Srinivasulu and others, (2003) 5 SCC 341, dealing with the issue held as under :
"The "preference" envisaged in the Rules, in our view, under the scheme of things and contextually also cannot mean, an absolute en bloc preference akin to reservation or separate and distinct method of selection for them alone. A mere rule of preference meant to give weightage to the additional qualification cannot be enforced as a rule of reservation or rule of complete precedence............... It is not to be viewed as a preferential right conferred even for taking up their claims for consideration. On the other hand, the preference envisaged has to be given only when the claims of all candidates who are eligible are taken for consideration and when any one or more of them are found equally positioned, by using the additional qualification as a tilting factor, in their favour vis-a-vis others in the matter of actual selection.
Whenever, a selection is to be made on the basis of merit performance involving competition, and possession of any additional qualification or factor is also envisaged to accord preference, it can not be for the purpose of putting them as a whole lot ahead of others, dehors their intrinsic worth or proven inter se merit and suitability, duly assessed by the competent authority. Preference, in the context of all such competitive scheme of selection would only mean that other things being qualitatively and quantitatively equal, those with the additional qualification have to be preferred. There is no question of eliminating all others preventing thereby even an effective and comparative consideration on merits, by according en bloc precedence in favour of those in possession of additional qualification irrespective of the respective merits and demerits of all candidates to be considered............... The word first has to be construed in the context of even giving preference only in the order and manner indicated therein, inter se among more than one holding such different class of degrees in addition and not to be interpreted vis-a-vis others who do not possess such additional qualification, to completely exclude them en bloc."
In State of U.P. and another v. Om Prakash and others, (2006) 6 SCC 474, after considering the earlier judgments on the issue, the Hon'ble Apex Court held that the word "preference" would mean that when the claims of all candidates who are eligible and who possess the requisite educational qualification prescribed in the advertisement are taken for consideration and when one or more of them are found equally positioned, then only the additional qualification may be taken as a tilting factor, in favour of candidates vis-a-vis others in the merit list prepared by the Commission. But "preference" does not mean en bloc preference irrespective of inter se merit and suitability."
The aforesaid view has been taken by a Division Bench of this Court in the case of Parvati Devi Vs. State of U.P. and others, reported in [2007 (6) ADJ 384].
In view of law laid down above, we are of the opinion that the impugned order dated 18.01.2005 passed by the Central Administrative Tribunal is not sustainable and is liable to be set aside.
In the result, the writ petition is allowed. The impugned order dated 18.01.2005 passed in Original Application No. 472 of 1997 is set aside.
Learned counsel for the petitioner states that in view of the interim order, the petitioner is working on the said post.
In view of above, we uphold appointment of petitioner and respondents are directed not to interfere in the working of the petitioner and provide him all consequential benefits.
Order Date :- 11.11.2013
Jaswant
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!