Citation : 2021 Latest Caselaw 15320 Bom
Judgement Date : 26 October, 2021
1 & 2-OSWP-1652 & ASWPST-5931-2021
Pdp
IN THE HIGH COURT OF JUDICATURE AT BOMBAY
ORDINARY ORIGINAL CIVIL JURISDICTION
WRIT PETITION NO. 1652 OF 2021
Anil Madanji Jadhao .. Petitioner
Vs.
Maharashtra Public Service
Commission & Ors. .. Respondents
Mr. S. C. Naidu, Mr. Ramesh Asawa, Mr. T. R. Yadav, Mr. Aniketh
Poojary, Mr. Sudeshkumar Naidu, Ms. Divya Yajurvedi, Mr.
Pradeep Kumar i/by C. R. Naidu & Co. for petitioner.
Mr. Girish S. Godbole i/by Mr. Parag Tilak & Ms. Ketki Gadkari
for respondent no.1-MPSC.
Mr. Milind Sathe, Senior Advocate a/w Ms. Geeta Shastri,
Addl.Govt. Pleader for respondent no.2-State.
Mr. Sandeep Sontakke for respondent no.3.
ALONG WITH APPELLATE SIDE
WRIT PETITION ST. NO. 5931 OF 2021
Shri Ramkisan Shrirang Pawar .. Petitioner
Vs.
Maharashtra Public Service Commission
& Ors. .. Respondents
Mr. Sandeep Dere for petitioner.
Mr. Girish S. Godbole i/by Ms. Ketki Gadkari for respondent
no.1-MPSC.
Mr. P. P. Kakade, Govt. Pleader a/w Mr. M. M. Pable, AGP for
respondent no.2-State.
C0RAM: DIPANKAR DATTA, CJ &
G. S. KULKARNI, J.
DATE: OCTOBER 26, 2021
1 & 2-OSWP-1652 & ASWPST-5931-2021
PC:
1. These two writ petitions arise out of a common judgment
and order dated 25th January, 2021 rendered by the
Maharashtra Administrative Tribunal, Mumbai (hereafter "the
Tribunal" for short). The controversy before the Tribunal arose
out of challenges to the process of selection on the post of
Director, Vocational Education & Training, conducted by the
Maharashtra Public Service Commission (hereafter "the
Commission" for short).
2. The petitioner in Writ Petition No. 1652 of 2021 was the
original applicant in Original Application No. 325 of 2018, which
was dismissed by the Tribunal on the ground that the original
applicant/petitioner did not have the locus standi to approach
the Tribunal with his grievance. Insofar as the petitioner in Writ
Petition Stamp No. 5931 of 2021 is concerned, he was the
original applicant in Original Application No. 13 of 2020. The
same was partly allowed without, however, granting the prayer
of the original applicant/petitioner for conducting his interview
for want of sufficient experience on a responsible position.
3. We have heard learned counsel appearing for the
petitioners/original applicants, the Commission, the State as
1 & 2-OSWP-1652 & ASWPST-5931-2021
well as the private respondent (Digambar Ambadas Dalvi) who
has been appointed on the post of Director, Vocational
Education & Training in furtherance of the impugned selection
process.
4. Although the Tribunal has laboured to author an elaborate
judgment, we have found a serious flaw in the decision-making
process which renders the ultimate decision vulnerable. It has
not been disputed at the Bar that the findings of the Tribunal
rest on a document [page 412 of Writ Petition No. 1652 of
2021] which was tendered across the bar by the learned
counsel for the Commission. The said document, not having
formed part of the affidavit-in-reply filed by the Commission,
the Tribunal ought not to have looked at its contents. If the
Commission intended to rely on the said documentary
evidence, it was obligatory for it not only to make the relevant
pleadings in respect of such evidence in its reply/counter
affidavit but to also annex the same so that the party against
whom the said evidence were sought to be relied upon got the
opportunity to meet and dispute it. The basic rules of procedure
were, thus, observed in the breach. We hold so, relying on the
decision of the Supreme Court reported in (1988) 4 SCC 534
1 & 2-OSWP-1652 & ASWPST-5931-2021
[Bharat Singh vs. State of Haryana] where it has been
observed as follows: -
"13. *** In our opinion, when a point which is ostensibly a point of law is required to be substantiated by facts, the party raising the point, if he is the writ petitioner, must plead and prove such facts by evidence which must appear from the writ petition and if he is the respondent, from the counter-affidavit. If the facts are not pleaded or the evidence in support of such facts is not annexed to the writ petition or to the counter- affidavit, as the case may be, the court will not entertain the point. In this context, it will not be out of place to point out that in this regard there is a distinction between a pleading under the Code of Civil Procedure and a writ petition or a counter-affidavit. While in a pleading, that is, a plaint or a written statement, the facts and not evidence are required to be pleaded, in a writ petition or in the counter-affidavit not only the facts but also the evidence in proof of such facts have to be pleaded and annexed to it. ***"
(emphasis supplied)
5. Having held that no document should have been allowed
to be tendered across the bar, we also find that the Tribunal fell
in serious error upon looking at such evidence to arrive at a
finding that the petitioner/original applicant in Original
Application No. 325 of 2018 stood at Sr. No.35 of the merit list,
and accordingly, he lacked the locus standi to challenge the
selection of the appointee. In fact, it was incorrect on the part
of the Tribunal to record that he stood at Sr. No. 35; materials
placed before us would indicate that he was placed at Sr. No.
13. Be that as it may, it is not in dispute and as shown by Mr.
1 & 2-OSWP-1652 & ASWPST-5931-2021
Naidu, learned counsel appearing for such petitioner/original
applicant, that he had laid a challenge to the procedure for
shortlisting adopted by the Commission on the ground that the
same was contrary to the Rules framed in that behalf. The
Tribunal did not advert to this aspect of the challenge. If indeed,
the petitioner/original applicant had succeeded on such plea,
the question of lack of locus standi would not have arisen at all.
6. These are the reasons for which we feel that the matter
ought to be remitted to the Tribunal for fresh consideration
upon granting full opportunity of hearing to the parties in
accordance with law.
7. Insofar as the point of locus standi of the
petitioner/original applicant in Original Application No. 325 of
2018 is concerned, we have no doubt in our mind that the
Tribunal shall duly consider the point raised by Mr. Naidu that
the process for shortlisting as ordained by the Rules of the
Commission have not been followed. At the risk of repetition,
we observe that should the said petitioner succeed on such
point, certainly he would have the locus standi to question the
process of selection adopted by the Commission.
1 & 2-OSWP-1652 & ASWPST-5931-2021
8. Mr. Godbole, learned counsel for the Commission, has
submitted that the other writ petition (Writ Petition Stamp No.
5931 of 2021) arising out of Original Application No. 13 of 2020
need not be remitted for fresh consideration since such original
application was partly allowed and thereafter the respondent
no. 3/appointee came to be appointed.
9. The grounds discussed above in paragraphs 4 and 5
(supra) go to the very root of the judgment and order of the
Tribunal and renders it unsustainable. Even otherwise, since we
propose to set aside the entire judgment and order of the
Tribunal on the prayer of Mr. Naidu, we do not see any reason
to accept this prayer of Mr. Godbole.
10. In such view of the matter, the impugned judgment and
order dated 25th January, 2021 stands set aside. We direct a
remand, with the result that Original Application No. 325 of
2018 and Original Application No. 13 of 2020 on the file of the
Tribunal would revive. The Tribunal shall proceed to consider
the original applications at an early date and decide the same
in accordance with law, without being influenced by its earlier
findings. The Tribunal shall not look into any documentary
1 & 2-OSWP-1652 & ASWPST-5931-2021
evidence that is not made part of the affidavits filed by the
parties and brought on record in a manner known to law.
However, if any, party wishes to rely on any additional evidence,
the procedure mandated by law shall be followed. Liberty is
given to the parties to apply before the Tribunal for early
hearing. All other contentions are left open for being
adjudicated by the Tribunal on merits.
11. The appointment of the respondent no.3 is, however, not
disturbed for the present; however, needless to observe, it will
be subject to and abide by the order of the Tribunal that would
be passed after hearing the original applications on remand.
12. The writ petitions stand allowed to the extent as
aforesaid. No costs.
(G. S. KULKARNI, J.) (CHIEF JUSTICE)
Digitally
signed by
PRAVIN
PRAVIN DASHARATH
DASHARATH PANDIT
PANDIT Date:
2021.10.28
19:29:43
+0530
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!