Tuesday, 12, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Smt. Meenal Shashikant Joglekar And Ors vs State Of Maharashtra Throuh The ...
2025 Latest Caselaw 1327 Bom

Citation : 2025 Latest Caselaw 1327 Bom
Judgement Date : 10 January, 2025

Bombay High Court

Smt. Meenal Shashikant Joglekar And Ors vs State Of Maharashtra Throuh The ... on 10 January, 2025

Author: A.S. Chandurkar
Bench: A.S. Chandurkar
   2025:BHC-AS:1113-DB

RAMESHWAR
LAXMAN
DILWALE               Rameshwar Dilwale                                901-WP-7920-2015 & WP-1890-2017.doc


                               IN THE HIGH COURT OF JUDICATURE AT BOMBAY
Digitally signed by                    CIVIL APPELLATE JURISDICTION
RAMESHWAR
LAXMAN DILWALE
Date: 2025.01.10
17:28:42 +0530                            WRIT PETITION NO.7920 OF 2015
                      1. Meenal Shashikant Joglekar                                       ]
                         R/of Worli, Mumbai                                               ]
                      2. Kirti Prakashrao Moharil                                         ]
                         R/of Worli, Mumbai                                               ]
                      3. Varsha Santosh Andhale                                           ]
                         R/of Tardeo, Mumbai                                              ]
                      4. Kiran Janardan Moghe                                             ]
                         R/of Golf Club, Nashik                                           ]
                                                                                       ..Petitioners
                                   Versus
                      1. State of Maharashtra,                                         ]
                         Through Information & Public Relations Dept.                  ]
                         General Administration Department                             ]
                      2. The Director General,                                         ]
                         Information & Public Relations Department,                    ]
                         Maharashtra State                                             ]
                      3. Sanjay Krishnaji Bhokardole                                   ]
                         Free Lance Journalist,                                        ]
                         R/of Shri Krishna Colony, Jalgaon                             ]
                                                                                   ..Respondents
                                                          ALONG WITH
                                          WRIT PETITION NO.1890 OF 2017
                      1. State of Maharashtra,                                          ]
                         Through Information & Public Relations,                        ]
                         General Administration Department                              ]
                      2. The Director General,                                          ]
                         Information & Public Relations Department,                     ]
                         Maharashtra State                                              ]
                                                                                    ..Petitioners
                                    Versus
                      1. Sanjay Krishnaji Bhokardole                                      ]
                         Free Lance Journalist,                                           ]
                         R/of Shri Krishna Colony, Jalgaon                                ]
                      2. Meenal Shashikant Joglekar                                       ]
                         R/of Worli, Mumbai                                               ]


                                                             1/30




                           ::: Uploaded on - 10/01/2025                ::: Downloaded on - 11/01/2025 10:02:52 :::
 Rameshwar Dilwale                             901-WP-7920-2015 & WP-1890-2017.doc


 3. Kirti Prakashrao Moharil                                     ]
    R/of Worli, Mumbai                                           ]

 4. Varsha Santosh Andhale                                    ]
    R/of Tardeo, Mumbai                                       ]
 5. Dr. Kiran Janardan Moghe                                  ]
    District Information Officer, Nashik                      ]
 6. Kishor Ramesh Gangurde                                    ]
 7. Purnima Jagannath Khairnar                                ]
 8. Hemraj Kashinath Bagul                                    ]
 9. Devendra Laxman Patil                                     ]
10. Take Pravin Krishnarao                                    ]
                                                          ..Respondents


Mr. Mohan Sudame, Senior Advocate with Mr. Aniket Mokashi,
Ms. Ruchita Chavan i/by Mr. Amit Karkhanis, Advocates for the
Petitioners in WP 7920/2015 and for Respondent Nos.2 to 5 in WP
1890/2017.
Mr. B.V. Samant, Additional Government Pleader with Ms. D.S.
Deshmukh, Assistant Government Pleader for petitioner-State in
WP 1890/2017 and for the respondent-State in WP 1890/2017.
Mr. Himanshu Patil with Mr. Suransh Sonar, Mr. Suresh Ghamre
and Mr. Kapil Agarwal, Advocates for Respondent No.3.


      CORAM :           A.S. CHANDURKAR & RAJESH S. PATIL, JJ

      Date on which the arguments concluded   : 11thOctober 2024

      Date on which the judgment is pronounced : 10th January 2025



JUDGMENT :

{ Per A.S. Chandurkar, J. }

1. In these writ petitions, a challenge has been raised to

the common judgment of the Maharashtra Administrative

Rameshwar Dilwale 901-WP-7920-2015 & WP-1890-2017.doc

Tribunal (for short, 'the Tribunal') dated 31/07/2015

in Original Application Nos.4 of 2011 and 5 of 2011. B

virtue of the impugned judgment, the selection and

appointment of the petitioners in Writ Petition No.7920 of

2015 on the post of District Information Officer, Group-A

(Junior) has been quashed and the Department of Public

Relations, State of Maharashtra has been directed to

conduct a fresh process of selection for four posts from the

open category of District Information Officer. The State of

Maharashtra through its Department of Public

Relations being aggrieved by the said common judgment

has also challenged the same in Writ Petition No.1890 of

2017.

2. Facts relevant for considering the challenge as

raised are that on 11/02/2008, the Director General of

Information and Public Relations issued A dvertisement

N o . 2 of 2008 wherein eight posts of District Information

Officer were advertised. One post was reserved for

candidates from the Schedule Castes Category, three

posts were reserved for candidates from the Other

Rameshwar Dilwale 901-WP-7920-2015 & WP-1890-2017.doc

Backward Class Category and four posts were kept for

candidates from the Open Category. Of these four posts,

three posts were reserved for women and one post was

reserved for sport-persons. The petitioners in Writ Petition

No.7920 of 2015 (for short, 'the selected candidates') had

participated in the recruitment process. The respondent

no.3 in the said writ petition (for short, 'the aggrieved

candidate') was aged about 37 years when the

advertisement was issued. The upper age limit prescribed

for candidates who were not in Government service was 35

years. The upper age limit could be relaxed under Rule 7

of the Director (Information Officer), Deputy Director

(Information), Senior Sub- Editor, Senior Assistant

Director, District Information Officer and Public Relations

Officer (Grade-A) and Assistant Director (Grade-B) in the

Directorate General of Information and Public Relations

(Recruitment) Rules, 1994 (for short, 'the Recruitment

Rules of 1994'). As the aggrieved candidate was not called

for the written examination, he had filed Writ Petition

No.3419 of 2008 at the Aurangabad Bench of this Court.

Rameshwar Dilwale 901-WP-7920-2015 & WP-1890-2017.doc

Pursuant an interim order passed in the said writ petition

on 16/05/2008, the aggrieved candidate appeared for the

written examination and scored 62 out of 100 marks.

The selected candidates scored 68, 59 and 57 marks

respectively. The said writ petition was permitted to be

withdrawn with liberty to approach the Tribunal. The

aggrieved candidate thereafter filed Original Application

No.410 of 2008 seeking a declaration as regards his

entitlement to age relaxation. In the meanwhile, on

03/07/2008 the General Administration Department

issued an order appointing the selected candidates on the

post of District Information Officer. The aggrieved candidate

being aggrieved by their selection preferred Original

Application No.5 of 2011.

3. The Tribunal after considering the rival submissions

found that the candidature of the aggrieved candidate was

wrongly rejected in view of breach of Rule 7 of the

Recruitment Rules. It held that three posts from the Open

Category were wrongly reserved for women as only one

Rameshwar Dilwale 901-WP-7920-2015 & WP-1890-2017.doc

post could have been reserved and that the reservation of

one post from open category for sport persons was also

wrong. It further found that the Non-Creamy Layer

Certificate produced by two successful candidates were

incorrect and that without verifying the same, their

candidature was considered. On these grounds, the

selection of the selected candidates was held to be illegal

and thus quashed. A direction was issued to conduct a

fresh process of selection for four posts of District

Information Officer from the open category afresh. The

application for age relaxation preferred by the aggrieved

candidate was directed to be decided as per Rule 7 of the

Recruitment Rules. This common judgment is assailed in

these writ petitions.

4. Mr. Mohan Sudame, learned Senior Advocate for the

successful candidates submitted that the Tribunal

committed a grave error in holding the selection of the

selected candidates to be illegal. According to him, the

Tribunal was not justified in holding that it was for the

Selection Committee to recommend age relaxation of any

Rameshwar Dilwale 901-WP-7920-2015 & WP-1890-2017.doc

candidate. It erroneously held that the matter was never

placed before the Selection Committee to enable it to

consider whether the age of the aggrieved candidate ought

to be relaxed. It was submitted that age relaxation was

required to be considered by the appointing authority

which in the present case was the Secretary of the

concerned Department. Only if the appointing authority

found that a candidate had exceptional qualifications or

experience that the name of such candidate could be

included in the zone of consideration. The Selection

Committee was concerned only with inter se merit of the

candidates and it was expected to treat all candidates

equal. The issue with regard to grant of age relaxation

was not within the province of the Selection Committee.

Though the aggrieved candidate had filed Writ Petition

No.3419 of 2008 seeking age relaxation, that writ

petition was not further prosecuted after obtaining

interim relief on 16/05/2008 so as to participate in the

selection process. The aggrieved candidate therefore was

not interviewed by the Selection Committee. It was then

Rameshwar Dilwale 901-WP-7920-2015 & WP-1890-2017.doc

submitted that the aggrieved candidate did not challenge

Advertisement No.2 of 2008 but merely challenged the

selection of the successful candidates. This was after

participating in the selection process. In absence of any

challenge to the advertisement, it was not permissible for

the Tribunal to go into the question as to whether there

was any excessive reservation for women from the open

category. It was thus clear that the Tribunal had

travelled beyond the prayers made in the Original

Application. The learned Senior Advocate further

submitted that the Tribunal erred in concluding that

the aggrieved candidate had exceptional qualifications to

entitle him to seek age relaxation. This was a matter to

be considered by the appointing authority and not the

Tribunal. Without indicating as to how the experience

and qualification of the aggrieved candidate were

exceptional, the Tribunal had interfered in exercise of

jurisdiction conferred upon it. As regards submission of

Non-Creamy Layer Certificates, it was pointed out that

prior to being duly selected, the successful candidates

Rameshwar Dilwale 901-WP-7920-2015 & WP-1890-2017.doc

had submitted their documents in that regard. After due

verification, the same were found to be in order and

accepted by the appointing authority. It was thus

submitted that the Tribunal exceeded its jurisdiction in

allowing the Original Application preferred by the

aggrieved candidate and setting aside the selection of the

selected candidates. To substantiate his contentions, the

learned Senior Advocate placed reliance on the

f o l l o w i n g decisions:-

                   Sonali Ramkrishna Bayani Vs. State of

                    Maharashtra & Ors., 2003 SCC OnLine Bom



                   Chandra         Prakash       Tiwari     &      Ors.       Vs.

                    Shakuntala Shukla & Ors., 2002 INSC 276

                   Dilip     Punjaji     Kharat       Vs.         State         of

                    Maharashtra & Ors., 2010 SCC OnLine Bom



                   Madan Lal & Ors. Vs. State of Jammu and

                    Kashmir & Ors., 1995 INSC 100

                   Om Prakash Shukla Vs. Akhilesh Kumar









 Rameshwar Dilwale                                     901-WP-7920-2015 & WP-1890-2017.doc


                    Shukla & Ors., 1986 INSC 43

                   Ram Kumar Gijroya Vs. Delhi Subordinate

                    Services Selection Board & Anr., (2016) 4

                    SCC 754

                   Ms.   Neha      Achrekar    Vs.   Directorate            of

                    Technical Education, 2005 SCC OnLine

                    Bom 841

                   Dolly Chhanda Vs. Chairman, JEE & Ors.,

                    2004 INSC 573

                   Food Corporation of India & Ors. Vs. Bhanu

                    Lodh & Ors., 2005 INSC 104

                   Rajesh Kumar Daria Vs. Rajasthan Public

                    Service Commission & Ors. with connected

                    matter, 2007 INSC 761

                   Kanchan         Vishwanath        Jagtap            Vs.

                    Maharashtra       Administrative          Tribunal,

                    Nagpur & Ors., 2016 (1) Mh.L.J. 934

                   Anil Kumar Gupta & Ors. Vs. State of U.P. &

                    Ors., 1995 INSC 428










 Rameshwar Dilwale                              901-WP-7920-2015 & WP-1890-2017.doc


                   Swati Gupta Vs. State of U. P. & Ors., 1995

                    INSC 94

                   Samsher Singh Vs. State of Punjab and

                    Anr., with connected matter, (1974) 2 SCC



                   A. Sanjeevi Naidu, Etc. Vs. State of Madras

                    and Anr., 1970 INSC 15

                   Mohd. Mustafa Vs. Union of India and Ors.,

                    2021 INSC 731

                   Dalpat Abasaheb Solunke and Ors. Vs. Dr.

                    B.S. Mahajan and Ors., (1990) 1 SCC 305

                   S.B. Bhattacharjee Vs. S. D., Majumdar and

          Ors., 2007 INSC 584

It was thus submitted that the impugned judgment of

the Tribunal be set aside and the appointment of the

selected candidates be upheld.

5. Mr. B.V. Samant, learned Additional Government

Pleader for the petitioners in Writ Petition No.1890 of

Rameshwar Dilwale 901-WP-7920-2015 & WP-1890-2017.doc

2017 adopted the aforesaid submissions. In addition, it

was submitted that as the aggrieved candidate was not

eligible to participate in the selection process being over-

aged on the date of the advertisement, the challenge at

his behest was not liable to be entertained. The Tribunal

committed an error by directing the matter with regard

to his age relaxation to be re-considered without noticing

any illegality in the same. When it was clear that the

aggrieved candidate was not eligible to be appointed on the

post of District Information Officer, the Tribunal was not

justified in entertaining the Original Application on

merit. Referring to the decision in Dr. Duryodhan Sahu

and Ors. Vs. Jitendra Kumar Mishra and Ors., (1998) 7 SCC

273 which was also referred to before the Tribunal, i t

was submitted that the Tribunal committed a

jurisdictional error while setting aside the appointment

of the selected candidates. He submitted that the ratio of

the decision in Renu and Ors. Vs. District and Sessions

Judge, Tis Hazari Courts, Delhi and Anr., (2014) 14 SCC 50

was not at all applicable to the facts of the present case. It

Rameshwar Dilwale 901-WP-7920-2015 & WP-1890-2017.doc

was thus submitted that the common judgment of the

Tribunal was liable to be set aside.

6. Mr. Himanshu Patil, learned counsel appearing for the

aggrieved candidate supported the impugned judgment of

the Tribunal. He submitted that the aggrieved candidate

was eligible to be considered for appointment on the post

of District Information Officer. As he was not permitted to

participate in the selection process, he had preferred

Original Application No.4 of 2011. Since the appointment

of the selected candidates had been made on 03/07/2008,

the same was challenged in Original Application No.5 of

2011. He referred to the Government Resolution dated

25/05/2001 and submitted that maximum reservation of

30% ought to have been provided for women. The same

however exceeded the permissible limit in the present case

and hence the Tribunal rightly held that Advertisement

No.2 of 2008 resulted in excessive horizontal reservation.

Reference was made to Rule 2(d) of the Recruitment

Rules of 1994 to submit that the upper age limit could be

relaxed under Rule 7 on the recommendation of the

Rameshwar Dilwale 901-WP-7920-2015 & WP-1890-2017.doc

Selection Committee. The Selection Committee however

failed to make any such recommendation despite the

qualifications and experience of the aggrieved candidate

being exceptional. He also referred to the Non-Creamy

Layer Certificates of the successful candidates and

submitted that the competent authority failed to notice the

short comings therein. It was therefore submitted that the

Tribunal having considered all relevant aspects, i t was

justified in setting aside the selection of the selected

candidates and directing a fresh recruitment exercise to be

undertaken in the matter. No interference therefore was

called for with the impugned judgment of the Tribunal.

7. We have heard the learned counsel for the parties at

length and we have also perused the documents placed on

record. The dispute pertains to the entitlement of the

aggrieved candidate to be considered for appointment on

the post of District Information Officer. Advertisement No.2

of 2008 was issued on 11/02/2008 and the last date for

submission of applications was 29/02/2008. As per the

said advertisement, a candidate was required to be aged

Rameshwar Dilwale 901-WP-7920-2015 & WP-1890-2017.doc

between eighteen years and thirty-five years with a

relaxation of five years for candidates from the reserved

category. The upper age limit was not applicable to

candidates who were already in service of the State

Government. The aggrieved candidate was aged thirty-

seven years five months and twenty-eight days as on the

last date for submission of application forms. The aggrieved

candidate was not in Government service and thus he was

beyond the maximum permissible age of thirty-five years

when he had applied for recruitment. Under Rule 7 of the

Recruitment Rules, the age limit could be relaxed by the

Government on the recommendation of the Selection

Committee with regard to a candidate having exceptional

qualifications or experience or both. In this regard, it may

be noted that on 09/06/2006, a Selection Committee came

to be duly constituted. The said Selection Committee was

holding the field when it considered about twenty-four

applications of candidates who were beyond the age of

thirty-five years in the matter of granting age relaxation. In

its Minutes dated 25/04/2008, it considered the cases of

Rameshwar Dilwale 901-WP-7920-2015 & WP-1890-2017.doc

said twenty-four candidates but did not find the case of any

of them as having either exceptional qualifications or

experience or both on the basis of which it could

recommend their names for age relaxation. No candidate

was therefore recommended by the Selection Committee to

the Government in accordance with Rule 7 of the

Recruitment Rules. Prior to the completion of recruitment,

the Selection Committee came to be reconstituted on

17/06/2008. It is thereafter that on 03/07/2008 the

successful candidates came to be appointed on the post of

District Information Officer.

In this context, the Tribunal recorded a finding that it

was not open for the Government to act without the

recommendations of the Selection Committee. It further

observed that the case of the aggrieved candidate for

consideration of age relaxation was rejected on 29/04/2008

while the Selection Committee constituted pursuant to the

Government Resolution dated 09/06/2006 was headed by

the Principal Secretary, General Administration

Department. It held that the case of the aggrieved

Rameshwar Dilwale 901-WP-7920-2015 & WP-1890-2017.doc

candidate for age relaxation was not considered as per the

Rules and therefore the decision of the State Government

not to allow the aggrieved candidate to participate in the

selection process on the ground that he was over-aged was

not sustainable. The Tribunal then proceeded to consider

the experience of the aggrieved candidate. It observed that

though he had extensive experience in various newspapers

as Sub-Editor, Reporter and even as Editor, the same was

not considered. It proceeded to compare the experience of

the aggrieved candidate with the experience of the selected

candidates in the backdrop of the contention raised by the

aggrieved candidate that the selected candidates did not

possess any experience of supervisory nature in a

newspaper. On that premise, the Tribunal held the

selection of the selected candidates to be illegal. It was of

the view that the application of the aggrieved candidate for

age relaxation ought to be re-considered while directing a

fresh exercise of recruitment to be undertaken.

8. Since the Tribunal has set aside the selection of the

selected candidates while deciding Original Application

Rameshwar Dilwale 901-WP-7920-2015 & WP-1890-2017.doc

Nos.4 and 5 of 2011, it would be necessary to consider the

case set up by the aggrieved candidate. In this regard, it is

material to note that according to the aggrieved candidate

his application for seeking age relaxation to enable his

participation in the recruitment process pursuant to

Advertisement No.2 of 2008 was not being considered by

the concerned Authorities. The written examination under

the said advertisement was scheduled on 17/05/2008. The

aggrieved candidate therefore filed Writ Petition No.3419 of

2008 before the Aurangabad Bench and by virtue of the

interim order dated 16/05/2008 passed in the said writ

petition, he was permitted to appear in the written

examination scheduled on 17/05/2008. His results

however were directed not to be declared. Pursuant to this

interim order, the aggrieved candidate appeared in the

written examination. The aforesaid writ petition however

came to be dismissed as withdrawn on 01/07/2008 with

liberty to the aggrieved candidate approach the Tribunal

since an alternate remedy was available. While withdrawing

the said writ petition, no direction was obtained by the

Rameshwar Dilwale 901-WP-7920-2015 & WP-1890-2017.doc

aggrieved candidate to have his result declared pursuant to

his appearance in the written examination held on

17/05/2008. As a consequence, the outcome of the

appearance of the aggrieved candidate in the written

examination held on 17/05/2008 has not come on record.

In absence of any further direction being issued in the

proceedings initiated by the aggrieved candidate, he was

not called for his oral interview. It is thus clear from the

documents on record that having appeared in the written

examination pursuant to the interim order dated

16/05/2008, there is no further direction issued by the

High Court/Tribunal to declare his result. Similarly, the

aggrieved candidate was not interviewed by the Selection

Committee.

9. Pursuant to the liberty granted to the aggrieved

candidate, he approached the Tribunal by filing Original

Application No.410 of 2008. In the said proceedings he

challenged the rejection of his candidature on the ground

that he was treated as age-barred. Thereafter the aggrieved

candidate filed Original Application No.477 of 2008

Rameshwar Dilwale 901-WP-7920-2015 & WP-1890-2017.doc

challenging the selection process as well as the selection of

the selected candidates. These Original Applications were

considered by the Tribunal and on 15/12/2010, the

Tribunal at Aurangabad passed an order transferring the

said proceedings to the Tribunal at Mumbai on the ground

that the cause of action for filing the said proceedings arose

within the territorial jurisdiction of the Tribunal at

Mumbai. It is thereafter that the said proceedings were

converted into Original Application Nos.4 of 2011 and 5 of

2011 at the Tribunal at Mumbai.

10. A perusal of the grounds raised by the aggrieved

candidate in Original Application No.410 of 2008 as initially

filed on 02/07/2008 and subsequently numbered as

Original Application No.4 of 2011 wherein he was seeking

the benefit of age relaxation is concerned, it can be seen

that the aggrieved candidate has not raised any ground

that his application for age relaxation was considered by a

Committee that was not empowered to do so. The grounds

raised by him relate to his entitlement to age relaxation on

account of his exceptional qualifications and experience. It

Rameshwar Dilwale 901-WP-7920-2015 & WP-1890-2017.doc

is his case that he had better experience and better

qualifications warranting grant of such age relaxation. The

Tribunal however in the impugned judgment has proceeded

on the premise that the Committee which considered the

applications of twenty-four candidates for age relaxation

was not competent to undertake such exercise and that the

said issue required re-consideration.

In our view, when the aggrieved candidate did not

prefer to challenge the competence of the Committee to

undertake the exercise of assessment of the claims of

individual candidates after which it submitted its report

dated 22/04/2004 deciding not to recommend any name

for age relaxation, this aspect could not have been

expanded by the Tribunal by going into the competence of

the said Committee. The Tribunal could not have gone

beyond the case as pleaded by the aggrieved candidate. We

therefore find that the Tribunal has travelled beyond the

pleadings of the aggrieved candidate to record a finding

that the exercise undertaken by the Committee while

considering the entitlement of the aggrieved candidate for

Rameshwar Dilwale 901-WP-7920-2015 & WP-1890-2017.doc

age relaxation was not competent to do so.

11. Another relevant aspect to be noticed is that the

Tribunal took upon itself the consideration of the question

as to whether the aggrieved candidate had exceptional

experience and qualification to enable him to be entitled for

age relaxation. It considered the credentials of all twenty

four candidates and thereafter proceeded to record a

finding that the aggrieved candidate had extensive

experience as a Sub-Editor, Reportor and Editor. By

observing that none of the selected candidates possessed

experience of any supervisory nature, it proceeded to hold

that the claim of the aggrieved candidate had been wrongly

rejected by the Committee.

We find that the Tribunal erred in itself undertaking

the exercise of assessment of the comparative experience

and qualification of the twenty four candidates who were

overage. While doing so, it substituted its view in place of

the view taken by the Committee as reflected in the

minutes dated 29/04/2008. There is no finding recorded

Rameshwar Dilwale 901-WP-7920-2015 & WP-1890-2017.doc

by the Tribunal that the exercise undertaken by it while

considering the cases of twenty four candidates was so

arbitrary or perverse that its conclusion deserved

interference. Perusal of paragraph 8 of the impugned

judgment of the Tribunal indicates that the Tribunal has

merely observed that the aggrieved candidate had extensive

experience of a supervisory nature than the selected

candidates. This alone could not have been the reason for

the Tribunal to have taken upon itself the task of

assessment of the respective experience and qualifications

of the overage candidates. The Tribunal appears to have

substituted its opinion in place of that of the Committee. In

our view, the Tribunal exceeded its jurisdiction when it

proceeded to undertake such exercise.

12. It is also necessary to note that the aggrieved

candidate did not raise any specific challenge to

Advertisement No.2 of 2008 when it earmarked three posts

for women and one post for sportspersons from the four

posts reserved for candidates from the open category. In

Rameshwar Dilwale 901-WP-7920-2015 & WP-1890-2017.doc

fact, the aggrieved candidate participated in the

recruitment process and after the selected candidates were

issued orders of appointment, he challenged their selection

initially in Original Application No.477 of 2008 and

thereafter in Original Application No.5 of 2011. Having

failed to raise any challenge to the reservation of posts prior

to participating in the recruitment process, it was not

permissible to do so after having failed in succeeding in the

process of recruitment. The Tribunal has gone into this

aspect without going into the question as to whether it was

permissible for the aggrieved candidate to raise a challenge

to the reservation of posts without challenging the

advertisement in which such reservation was specifically

mentioned.

In our view, it was not permissible for the aggrieved

candidate to first participate in the recruitment process and

after failing to get selected, turn around and contend that

the reservation of posts was incorrectly done. The law in

this regard is well settled and reference in this regard can

be made to the decisions in Sonali Ramkrishna Bayani,

Rameshwar Dilwale 901-WP-7920-2015 & WP-1890-2017.doc

Chandraprakash Tiwari and Madan and Others (supra). The

Tribunal thus committed an error in entertaining a

challenge to the reservation of posts at the behest of the

aggrieved candidate though he had failed to raise a

challenge in that regard to the advertisement before

participating in the recruitment process.

13. It is to be further noted that the Tribunal placed

reliance on the underlined portion of paragraph 15 of the

decision of the Supreme Court in Renu and others Vs.

District and Sessions Judge, Tis Hazari (Civil Appeal No.979

of 2014 decided on 12/02/2014). Paragraph 15 of the said

decision reads as under :-

"15. Where any such appointments are made, they can be challenged in the court of law. The quo warranto proceeding affords a judicial remedy by which any person, who holds an independent substantive public office or franchise or liberty, is called upon to show by what right he holds the said office, franchise or liberty, so that his title to it may be duly determined, and in case the finding is that the holder of the office has no title, he would be ousted from that office by judicial order. In other words, the procedure of quo

Rameshwar Dilwale 901-WP-7920-2015 & WP-1890-2017.doc

warranto gives the judiciary a weapon to control the executive from making appointment to public office against law and to protect a citizen from being deprived of public office to which he has a right. These proceedings also tend to protect the public from usurpers of public office who might be allowed to continue either with the connivance of the executive or by reason of its apathy. It will, thus, be seen that before a person can effectively claim a writ of quo warranto, he has to satisfy the court that the office in question is a public office and is held by a usurper without legal authority, and that inevitably would lead to an enquiry as to whether the appointment of the alleged usurper has been made in accordance with law or not. For issuance of writ of quo warranto, the Court has to satisfy that the appointment is contrary to the statutory rules and the person holding the post has no right to hold it.(Vide University of Mysore Vs. C. D. Govinda Rao, AIR 1965 SC 491, Kumar Padma Prasad Vs. Union of India, (1992) 2 SCC 428, B. R. Kapur Vs. State of T. N., (2001) 7 SCC 231: AIR 2001 SC 3435, Mor Modern Coop. Transport Society Ltd. Vs. State of Haryana, (2002) 6 SCC 269, Arun Singh Vs. State of Bihar (2006) 9 SCC 375, Hari Bansh Lal Vs. Sahodar Prasad Mahto, (2010) 9 SCC 655, and Central Electricity Supply Utility of Odisha Vs. Dhobei Sahoo, (2014) 1 SCC 161"

It appears that the Tribunal misdirected itself in

Rameshwar Dilwale 901-WP-7920-2015 & WP-1890-2017.doc

relying upon the aforesaid underlined portion of paragraph

15 of the decision in Renu and others (supra). The

proceedings filed by the aggrieved candidate were not in the

nature of quo-warranto proceedings. The aggrieved

candidate had sought adjudication of his case for grant of

age relaxation and had thereafter challenged the selection of

the selected candidates. The considerations for issuance of

a writ of quo-warranto would be different from proceedings

filed for agitating a right claimed while seeking

consideration for appointment of a post. The Tribunal while

considering the Original Applications filed by the aggrieved

candidate was not entertaining any quo-warranto

proceedings since no such jurisdiction is conferred on the

Tribunal. We therefore find that exercise of jurisdiction by

the Tribunal by relying upon the ratio of the aforesaid

decision was unwarranted.

14. Once it is found that the aggrieved candidate had

failed to challenge Advertisement No.2 of 2008 insofar as it

provided for reservation of three posts for women and one

Rameshwar Dilwale 901-WP-7920-2015 & WP-1890-2017.doc

post for sportspersons, it was not permissible for the

aggrieved candidate to subsequently challenge the selection

of the selected candidates by contending that the said four

posts had been wrongly reserved. Such grievance ought to

have been raised prior to participating in the selection

process. The Tribunal failed to notice this relevant aspect

and proceeded to grant relief to the aggrieved candidate

despite the fact that he had taken a chance in the selection

process and was not selected. Further, the aggrieved

candidate did not obtain any order either from the High

Court or from the Tribunal to have his result declared

pursuant to the written examination conducted on

17/05/2008. The aggrieved candidate was also not

interviewed by the Selection Committee for consideration of

his candidate. Yet another relevant aspect to be noted is

that assuming that the aggrieved candidate was entitled to

relief, the appointment of the least meritorious candidate

could have been set aside. Instead, the selection of all the

four selected candidates has been set aside in the absence

of any challenge to the advertisement on the basis of which

Rameshwar Dilwale 901-WP-7920-2015 & WP-1890-2017.doc

the recruitment was undertaken. For all these reasons we

find that the Tribunal was not justified in allowing the

Original Applications preferred by the aggrieved candidate

and granting him relief. The common judgment of the

Tribunal therefore deserves to be interfered with.

Since we have found that the aggrieved candidate is

not entitled to any relief as he had failed to challenge

Advertisement No.2 of 2008 when it provided for reservation

for the four posts, it is not necessary to go into the question

as to whether the Non-Creamy Layer Certificates submitted

by the selected candidates were valid or not. The appointing

authority having examined this aspect and being satisfied

that the said certificates were valid, it is not necessary to

adjudicate upon the same.

15. In the light of the aforesaid discussion, the following

order is passed:-

i) The common judgment of the Tribunal

dated 31/07/2015 passed in Original Application

Nos.4 of 2011 and 5 of 2011 is set aside. Both

Rameshwar Dilwale 901-WP-7920-2015 & WP-1890-2017.doc

the Original Applications stand dismissed.

ii) Rule is made absolute in aforesaid terms in

both the writ petitions leaving the parties to bear

their own costs.

[ RAJESH S. PATIL, J. ] [ A.S. CHANDURKAR, J. ]

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : IJJ

 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter