Citation : 2021 Latest Caselaw 2558 ALL
Judgement Date : 18 February, 2021
HIGH COURT OF JUDICATURE AT ALLAHABAD Court No. - 40 Case :- WRIT - A No. - 2942 of 2021 Petitioner :- Smt. Sunita Yadav Respondent :- State of U.P. and Another Counsel for Petitioner :- Aseem Kumar Rai Counsel for Respondent :- C.S.C.,Ashish Mishra Hon'ble Munishwar Nath Bhandari,J.
Hon'ble Rohit Ranjan Agarwal,J.
By this writ petition, a challenge is made to the advertisement inviting application for direct recruitment to the post under Uttar Pradesh Higher Judicial Service Rules, 1975 (In short "Rules 1975"). The advertisement was issued in the year 2020. Clause 2 of the advertisement provides for the age of the candidate. It should be minimum of 35 years and maximum 45 years as on the 1st day of January next following the year of the advertisement. The relaxation of three years is maximum age is given to reserved caste candidates. The petitioner is admittedly of 50 years of age. Thus not eligible to appear in the selection.
The writ petition has been filed to seek consideration of the candidature of the petitioner in reference to the vacancy of year 2009.
The aforesaid vacancies are mentioned on the top of the advertisement. We find no substance in the argument if the Rule 12 of the Rules of 1975 is looked into and for ready reference Rule 12 of the Rules of 1975 is quoted hereunder:
"A candidate for direct recruitment must have attained the age of 35 years and must not have attained the age of 45 years on the first day of January next following the year in which the notice inviting applications is published:
Provided that the upper age limit shall be higher in case of candidates belonging to Scheduled Castes and Scheduled Tribes and such other categories as many be notified by the Government from time to time."
The perusal of Rule would show required age to be minimum 35 years and maximum 45 not corresponding to the year of the vacancy but the first day of January next following the year in which advertisement is issued. It is an admitted case that advertisement for the post in question was issued in the year 2020.
In view of the aforesaid the petitioner cannot seek any benefit in reference to the 9 vacancy of the year 2009. It is more so when Rule 12 of the Rules 1975 is not under challenged.
The same issue was considered and decided by the Apex Court in the case of Hirandra Kumar vs. High Court of Judicature at Allahabad and another, 2019 SCC online SC 254. Paras 19, 20, 30 and 31 of the said judgment are quoted here under for ready reference:
"19. The real issue is as to whether the decision in Malik Mazhar Sultan (supra) can be construed as leading to a vested right in a candidate who applies for recruitment to the HJS to assert that they may be granted an age relaxation by virtue of the fact that between the last date of recruitment and the current, the candidate has crossed the prescribed age limit.
20. The directions in Malik Mazhar Sultan (supra) are intended to address the issue of vacancies in the district judiciary. Those directions do not override the prevailing rules which govern selections to the HJS in the States and the Union Territories nor do they create an enforceable right in any candidate for selection or to assert a right to age relaxation in violation of the rules. So long as the rules hold the field, a candidate in order to be eligible, must fulfil the requirements of age and other conditions which are prescribed by the Rules.
30. These judgments provide a clear answer to the challenge. The petitioners and the appellant desire that this Court should roll-back the date with reference to which attainment of the upper age limit of 48 years should be considered. Such an exercise is impermissible. In order to indicate the fallacy in the submission, it is significant to note that Rule 12 prescribes a minimum age of 35 years and an upper age limit of 45 years (48 years for reserved candidates belonging to the Scheduled Castes and Tribes). Under the Rule, the age limit is prescribed with reference to the first day of January of the year following the year in which the notice inviting applications is published. If the relevant date were to be rolled back, as desired by the petitioners, to an anterior point in time, it is true that some candidates who have crossed the upper age limit under Rule 12 may become eligible. But, interestingly that would affect candidates who on the anterior date may not have attained the minimum age of 35 years but would attain that age under the present Rule. We are adverting to this aspect only to emphasise that the validity of the Rule cannot be made to depend on cases of individual hardship which inevitably arise in applying a principle of general application. Essentially, the determination of cut-off dates lies in the realm of policy. A court in the exercise of the power of judicial review does not take over that function for itself. Plainly, it is for the rule making authority to discharge that function while framing the Rules.
31. We do not find any merit in the grievance of discrimination. For the purpose of determining whether a member of the Bar has fulfilled the requirement of seven years' practice, the cut-off date is the last date for the submission of the applications. For the fulfillment of the age criterion, the cut-off date which is prescribed is the first day of January following the year in which a notice inviting applications is being published. Both the above cut-off dates are with reference to distinct requirements. The seven year practice requirement is referable to the provisions of Article 233(2) of the Constitution. The prescription of an age limit of 45 years, or as the case may be, of 48 years for reserved category candidates, is in pursuance of the discretion vested in the appointing authority to prescribe an age criterion for recruitment to the HJS."
In view of the Rule 12 of the 1975 Rules and judgment of the Apex Court in the case of Hirandra Kumar (Supra) on the same issue, we do not find any merit in the writ petition and acceptance of the prayer.
The writ petition accordingly, fails and is dismissed.
Order Date :- 18.2.2021
piyush
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!