Tuesday, 19, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Rashmi Agrawal vs State Of Chhattisgarh
2022 Latest Caselaw 5846 Chatt

Citation : 2022 Latest Caselaw 5846 Chatt
Judgement Date : 19 September, 2022

Chattisgarh High Court
Rashmi Agrawal vs State Of Chhattisgarh on 19 September, 2022
                                    1



                                                                         AFR

                 HIGH COURT OF CHHATTISGARH, BILASPUR

                          WPC No. 591 of 2012
Guru Ghasidas Sahitya Avam Sanskriti Academy, through its President:
P.R.Gahine son of Late Sahas Ram Gahine, aged about 73 years, office at
Guru Ghasidas Colony, Sanskritik Bhawan, New Rajendra Nagar, Raipur,
Chhattisgarh.
                                                                 ---Petitioner
                                 Versus
1.   State of Chhattisgarh, through the Secretary, Department of General
Administration, Mantralaya, DKS Bhawan, Raipur, Chhattisgarh.
2. The Chief Secretary, State of Chhattisgarh, Mantralaya, DKS Bhawan,
Raipur, Chhattisgarh.
                                                           ----Respondents

For Petitioner : Mr. Brijendra Singh and Mr. Shyam Sunder Lal Tekchandani, Advocates.

For Respondents : Mr. S.C.Verma, Advocate General alongwith Mr. Vikram Sharma and Mr. Gagan Tiwari, Deputy Government Advocates.

For Intervenors : Dr. K.S.Chauhan, Senior Advocate assisted by Mr. Ajit Kumar Ekka, Mr. Ravi Prakash, Mr. Ashish Kumar Beck, Mr. Lekh Ram Dhruw and Mr. R.V.Rajwade, Mr. Anchal Kumar Matre, Advocates.

WPC/592/2012

1. P.R.Khute son of Shri Kalap Ram Khunte (Ex Member of Parliament), aged about 62 years, R/o A-12, Palas Vihar, New Purena Mahavir Nagar, Raipur, Chhattisgarh.

2. Smt. Padma Manhar wife of Shri Ghanshyam Manhar (Member of Legislative Assembly, Chhattisgarh), aged about 36 years, R/o Sarangarh, District Raigarh.

---Petitioners

Versus

1. State of Chhattisgarh, through the Secretary, Department of General Administration, Mantralaya, DKS Bhawan, Raipur, Chhattisgarh.

2. The Chief Secretary, State of Chhattisgarh, Mantralaya, DKS Bhawan, Raipur, Chhattisgarh.

----Respondents For Petitioner : Mr. Brijendra Singh and Mr. Shyam Sunder Lal Tekchandani, Advocates.

For Respondents : Mr. S.C.Verma, Advocate General alongwith Mr. Vikram Sharma and Mr. Gagan Tiwari, Deputy Government Advocates.

WPC/593/2012 Satyanam Seva Sangh, Raipur, Chhattisgarh, through: it's President Shri Sundar Lal Lahre, son of Shri D.R.Lahre, aged about 64 years, R/o Veer Shivaji Ward No. 7, Khamtarai, Raipur, Chhattisgarh.

---Petitioner Versus

1. State of Chhattisgarh, through the Secretary, Department of General Administration, Mantralaya, DKS Bhawan, Raipur, Chhattisgarh.

2. The Chief Secretary, State of Chhattisgarh, Mantralaya, DKS Bhawan, Raipur, Chhattisgarh.

----Respondents For Petitioner : Mr. Brijendra Singh and Mr. Shyam Sunder Lal Tekchandani, Advocates.

For Respondents : Mr. S.C.Verma, Advocate General alongwith Mr. Vikram Sharma and Mr. Gagan Tiwari, Deputy Government Advocates.

WPC/594/2012

1. H.R.Bhatpahare S/o Late Panch Ram Bhatpahare, aged about 77 years, R/o Om Nagar, Jarhabhatha, Bilaspur, Chhattisgarh.

2. Om Prakash Gangotri S/o Late Bhairo Dayal Gangotri, aged about 64 years, R/o Main Road, Dayalband, Bilaspur, Chhattisgarh.

3. Ms. Pushpa Adile D/o Shri Basant Kumar Adile, aged about 25 years, R/o

Ravi Nagar, Sindhi Colony, Bilaspur, Chhattisgarh.

4. Mahendra Gangotri S/o Shri Om Prakash Gangotri, aged about 35 years, R/o Main Road, Dayalband, Bilaspur.

---Petitioners Versus

1. State of Chhattisgarh, through the Secretary, Department of General Administration, Mantralaya, DKS Bhawan, Raipur, Chhattisgarh.

2. The Chief Secretary, State of Chhattisgarh, Mantralaya, DKS Bhawan, Raipur, Chhattisgarh.

                                                               ----Respondents
For Petitioner               : Mr. N. Naha Roy, Advocate.
For Respondents              : Mr. S.C.Verma, Advocate General alongwith
                              Mr. Vikram Sharma and Mr. Gagan Tiwari,
                              Deputy Government Advocates.
                               WPC/652/2012

1. Chandra Prakash Jangde S/o Shri Fagu Ram Jangde, aged about 45 years, resident of Balram Talkies Road, Nehru Nagar, Bilaspur, Chhattisgarh.

2. Ram Ratan Jangde S/o Late Moti Lal Jagde, aged about 73 years, resident of Gurughasi Das School, Nehru Nagar, Bilaspur, Chhattisgarh.

---Petitioners Versus

1. State of Chhattisgarh, through Chief Secretary, DKS Building, Mantralaya, Raipur, Chhattisgarh.

2. State of Chhattisgarh, through Secretary, Scheduled Caste, Scheduled Tribal Welfare Department, DKS Building, Mantralaya, Raipur, Chhattisgarh.

3. State of Chhattisgarh, through Assistant Commissioner, Scheduled Caste, Scheduled Tribal Welfare Department, Bilaspur, Chhattisgarh.

----Respondents For Petitioner : Mr. Anchal Kumar Matre, Advocate. For Respondents : Mr. S.C.Verma, Advocate General alongwith Mr. Vikram Sharma and Mr. Gagan Tiwari, Deputy Government Advocates.

WPC/653/2012 Ramayan Lal Jangde S/o Late Moti Lal Jangde, aged about 63 years,

Resident of Adile Chouk, Purani Basti, Korba, Chhattisgarh.

---Petitioner Versus

1. State of Chhattisgarh, through Chief Secretary, Chhattisgarh State, DKS Building, Mantralaya, Raipur, Chhattisgarh.

2. State of Chhattisgarh, through Secretary, Scheduled Caste, Scheduled Tribal Welfare Department, DKS Building, Mantralaya, Raipur, Chhattisgarh.

----Respondents For Petitioner : Mr. Anchal Kumar Matre, Advocate. For Respondents : Mr. S.C.Verma, Advocate General alongwith Mr. Vikram Sharma and Mr. Gagan Tiwari, Deputy Government Advocates.

WPC/936/2012 Shri Ram Baghel S/o Sadhram Baghel, aged about 35 years, R/o Vijeta Complex, Shop No. 14-15, Shastri Bazar, Raipur, Tahsil and District Raipur, Chhattisgarh.

---Petitioner Versus

1. State of Chhattisgarh, through General Administrative Department, DKS Bhawan, Raipur, Chhattisgarh.

2. Union of India, through its Secretary, Ministry of Personnel, Public Grievances and Pension, Department of Personnel & Training, Shastri Bhawan, New Delhi.

----Respondents For Petitioner : Mr. Anumeh Shrivastava and Mr. Akash Shrivastava, Advocates.

For Respondent No. 1 : Mr. S.C.Verma, Advocate General alongwith Mr. Vikram Sharma and Mr. Gagan Tiwari, Deputy Government Advocates.

For Respondent No. 2 Mr. Krishna Gopal Yadav and Ms. Anmol Sharma, Central Government counsel.

WPC/2072/2014

1. Arun Kumar Pathak, Late Shri Ramesh Prasad Pathak, aged about 39 years, R/o village Dhangaon, Thana Gaurella, District Bilaspur, Chhattisgarh.

2. Bhola Singh, Shri Sheshnath Singh, aged about 31 years, R/o Shivnandan Nagar, Sector-1, WRS Colony, Thana Khamtarai, District Raipur, Chhattisgarh.

3. Ranjit Pratap Singh, Shri Virendra Singh, aged about 30 years, R/o Indira Nagar, Zone-1, Thana Purana Bhilai, District Durg, Chhattisgarh.

4. Pushpendra Tiwari, Shri Hemdatta Tiwari, Aged about 32 years, R/o 23, Sundar Nagar, Thana Dindayal Upadhyay Nagar, District Raipur, Chhattisgarh.

---Petitioners Versus

1. State of Chhattisgarh, through Secretary, Department of General Administration, Mantralaya, Mahanadi Bhawan, Naya Raipur, Chhattisgarh.

2. The Chief Secretary, State of Chhattisgarh, Mantralaya, Mahanadi Bhawan, Naya Raipur, Chhattisgarh.

                                                              ----Respondents
For Petitioners               : Mr. Vinay Pandey, Advocate.
For Respondents               : Mr. S.C.Verma, Advocate General alongwith
                               Mr. Vikram Sharma and Mr. Gagan Tiwari,
                               Deputy Government Advocates.
                               WPS/4240/2014

Chhattisgarh Anusuchit Jati/Janjati Chhatra Sangathan (Student Union) (Registration No. 19557/88) having it's office at Tandan Niwas, Chourasiya Colony, Santoshi Nagar, Raipur, Chhattisgarh, through: it's President Yashwant Bandhe, son of Shri Brij Lal Bandhe, aged about 25 years, R/o Village Matwali, Post Sundarvan, PS Palari, Civil and Revenue District Baloda-Bazar-Bhatapara, Chhattisgarh.

---Petitioner Versus

1. State of Chhattisgarh, through the Secretary, Tribal Welfare Department, Mantralaya, Mahanadi Bhawan, New Raipur, Chhattisgarh.

2. Commissioner, Adim Jati Tatha Anusuchit Jati vikas, Chhattisgarh, Raipur, Chhattisgarh.

                                                              ----Respondents





For Petitioner                 : Mr. Rahul Agrawal, Advocate.
For Respondents                : Mr. S.C.Verma, Advocate General alongwith
                                Mr. Vikram Sharma and Mr. Gagan Tiwari,
                                Deputy Government Advocates.
                                WPS/5578/2012

1. Sparsh Lunkad D/o Shri S.K.Lunkad, aged about 27 years, R/o B-303, Palm Residency, Opposite Bagrecha Nursing Home, Katora Talab, PS Civil Lines, Raipur, Chhattisgarh.

2. Bhupendra Kumar Sahu S/o Shri H.C.Sahu, aged about 26 years, R/o village: Tikripar, Post Armarikala, Block and PS Gurur, District Balod, Chhattisgarh.

3. Ajay Sur S/o Shri R.K.Sur, aged about 28 years, R/o Ganesh Nagar, Naya Para, PS Torwa, Bilaspur, Chhattisgarh.

---Petitioners Versus

1. State of Chhattisgarh, through the Secretary, Department of General Administration, Mantralaya, DKS Bhawan, Raipur, Chhattisgarh.

2. The Chief Secretary, State of Chhattisgarh, Mantralaya, DKS Bhawan, Raipur, Chhattisgarh.

3. Chhattisgarh State Civil Supplies Corporation, through The Managing Director, Head Office: Hitwad Parisar, Avanti Vihar, PS Telibandha, Raipur, Chhattisgarh.

4. Santosh Agrawal, Assistant Manager, Chhattisgarh State Civil Supplies Corporation, Raipur, District Raipur, Chhattisgarh.

5. Nitin Deewan, Assistant Manager, Chhattisgarh State Civil Supplies Corporation, Surajpur, District Surajpur, Chhattisgarh.

6. Abhinay Shukla, Assistant Manager, Chhattisgarh State Civil Supplies Corporation, Raigarh, District Raigarh, Chhattisgarh.

7. Vinod Budhicha, Assistant Manager, Chhattisgarh State Civil Supplies Corporation, Korba, District Korba, Chhattisgarh.

8. Pragya Kadam, Assistant Manager, Chhattisgarh State Civil Supplies Corporation, Janjgir, District Janjgir-Champa, Chhattisgarh.

9. Alka Shukla Assistant Manager, Chhattisgarh State Civil Supplies Corporation, Mahasamund, District Mahasamund, Chhattisgarh.

10. Anita Soni, Assistant Manager, Chhattisgarh State Civil Supplies Corporation, Gariaband, District Gariaband, Chhattisgarh.

11. Neha Sahu, Assistant Manager, Chhattisgarh State Civil Supplies Corporation, Bemetara, District Bemetara, Chhattisgarh.

12. Pramod Jangde, Assistant Manager, Chhattisgarh State Civil Supplies Corporation, Balod, District Balod, Chhattisgarh.

13. Manoj Minj, Assistant Manager, Chhattisgarh State Civil Supplies Corporation, Jashpur, District Jashpur, Chhattisgarh.

14. Mamta Dhruv, Assistant Manager, Chhattisgarh State Civil Supplies Corporation, Baloda Bazar, District Baloda Bazar, Chhattisgarh.

15. Sameer Tirkey, Assistant Manager, Chhattisgarh State Civil Supplies Corporation, Jagdalpur, District Bastar, Chhattisgarh.

16. Akash Rahi, Assistant Manager, Chhattisgarh State Civil Supplies Corporation, Bijapur, District Bijapur, Chhattisgarh.

17. Rupesh Dhruv, Assistant Manager, Chhattisgarh State Civil Supplies Corporation, Jagdalpur, District Bastar, Chhattisgarh.

                                                             ----Respondents
For Petitioners               : Mr. N. Naha Roy, Advocate.

For Respondents No. 1 & 2 : Mr. S.C.Verma, Advocate General alongwith Mr. Vikram Sharma and Mr. Gagan Tiwari, Deputy Government Advocates.

For Respondent No. 3 : Mr. Abhishek Vinod Deshmukh, Advocate. For Private Respondents Ms. Surya Kawalkar Dangi, Advocate.

WPC/1067/2012 Dr. Rajesh Baghel aged about 41 years, s/o Shri Punni Das Baghel, R/o Forest Colony, Belvapaelai, Kondagaon, Chhattisgarh.

---Petitioner Versus

1. State of Chhattisgarh, Through Secretary, Health and Family Welfare Department, Mantralaya, DKS Bhavan, Raipur, Chhattisgarh.

2. Director, Health and Family Welfare Department, Mantralaya, DKS Bhavan, Raipur, Chhattisgarh.

3. Director, Medical Education, DKS Bhavan Campus, Old Nursing Hostel, Raipur, Chhattisgarh.

4. Ayush & Health Sciences University of Chhattisgarh, Through its Registrar,

GE Road, Raipur, Chhattisgarh.

----Respondents For Petitioner : Mr. Mateen Siddiqui and Ms. Diksha Gouraha, Advocate.

For Respondents : Mr. S.C.Verma, Advocate General alongwith Mr. Vikram Sharma and Mr. Gagan Tiwari, Deputy Government Advocates.

WPC/1093/2012

1. L.L.Koshley son of Late Shri S.L.Koshley, aged 62 years, R/o D-102, Guru Ghasidas Colony, New Rajendra Nagar, Raipur, Chhattisgarh.

2. K.P.Khande son of Late Shri S.P.Khande, aged 72 years, R/o Shyam Nagar, Telibandha Raipur, Chhattisgarh.

3. H.R.Bhatpahre son of Late Panch Ram Bhatpahre, aged 77 years, R/o Om Nagar, Jarhabhata, Bilaspur, Chhattisgarh.

---Petitioners Versus

1. State of Chhattisgarh, through the Secretary, Department of General Administration, Mantralaya, DKS Bhawan, Raipur, Chhattisgarh.

2. The Chief Secretary, State of Chhattisgarh, Mantralaya, DKS Bhawan, Raipur, Chhattisgarh.

3. Secretary, Department of Higher Education, Mantralaya, DKS Bhawan, Raipur, Chhattisgarh.

----Respondents For Petitioner : Mr. Brijendra Singh and Mr. Shyam Sunder Lal Tekchandani, Advocates.

For Respondents : Mr. S.C.Verma, Advocate General alongwith Mr. Vikram Sharma and Mr. Gagan Tiwari, Deputy Government Advocates.

WPC/1121/2012

1. Dr. Pankaj Sahu, aged about 35 years, S/o Shri B.R.Sahu, R/o R-3, Vinoba Nagar, Bilaspur, Chhattisgarh.

2. Dr. Sudhir Kumar Bhoi, aged about 30 years, S/o Late Shri S.K.Bhoi, R/o Mahalpara, Saraipali, Mahasamund, Chhattisgarh.

3. Dr. Mamta Sahu, aged about 30 years, W/o Dr. Pankaj Sahu, R/o R-3,

Vinoba Nagar, Bilaspur, Chhattisgarh.

4. Dr. Chaturbhuj Mishra, aged about 35 years, S/o Dr. Sheshnath Mishra, R/ o Sr. MIG 12, Nehru Nagar, Bilaspur, Chhattisgarh.

---Petitioners Versus

1. State of Chhattisgarh, through Secretary, Health and Family Welfare Department, Mantralaya, DKS Bhavan, Raipur, Chhattisgarh.

2. Director, Health and Family Welfare Department, Mantralaya, DKS Bhavan, Raipur, Chhattisgarh.

3. Director, Medical Education, DKS Bhavan Campus, Old Nursing Hostel, Raipur, Chhattisgarh.

4. Ayush & Health Sciences University of Chhattisgarh, Through its Registrar GE Road, Raipur, Chhattisgarh.

----Respondents For Petitioner : Mr. Mateen Siddiqui and Ms. Diksha Gouraha Advocates.

For Respondents : Mr. S.C.Verma, Advocate General alongwith Mr. Vikram Sharma and Mr. Gagan Tiwari, Deputy Government Advocates.

WPC/1372/2012 Dr. Manmeet Thawait aged about 31 years, S/o Shri Ram Kumar Thawait, R/o Infront of Railway Station, Ward No. 1, Bilha, District Bilaspur, Chhattisgarh.

---Petitioner Versus

1. State of Chhattisgarh, through Secretary, Health and Family Welfare Department, Mantralaya, DKS Bhavan, Raipur, Chhattisgarh.

2. Director, Health & Family Welfare Department, Mantralaya, DKS Bhawan, Raipur, Chhattisgarh.

3. Director, Medical Education, DKS Bhavan Campus, Old Nursing Hostel, Raipur, Chhattisgarh.

4. Ayush & Health Sciences University of Chhattisgarh, through its Registrar, GE Road, Raipur, Chhattisgarh.

----Respondents For Petitioner : Mr. Mateen Siddiqui and Ms. Diksha Gouraha

Advocates.

For Respondents : Mr. S.C.Verma, Advocate General alongwith Mr. Vikram Sharma and Mr. Gagan Tiwari, Deputy Government Advocates.

WPS/5290/2021 Dr. Renu Pant W/o Shri Nitesh Pant, Aged about 40 years, Occupation Government Service (Lecturer,Nagriya Nikay) R/o Amapara, Main Road, Kanker, District North Bastar, Kanker, Chhattisgarh.

---Petitioner Versus

1. State of Chhattisgarh, through Secretary, Department of General Administration, Mantralaya, Mahanadi Bhawan, Naya Raipur, Chhattisgarh.

2. The Chief Secretary, State of Chhattisgarh, Mantralaya, Mahanadi Bhawan, Naya Raipur, Chhattisgarh.

3. State of Chhattisgarh, through the Higher Education Department, Mantralaya, Mahanadi Bhawan, Naya Raipur, Chhattisgarh.

4. Chhattisgarh Public Service Commission, through its Secretary, Shankar Nagar Road, Raipur, Chhattisgarh.

                                                                ----Respondents
For Petitioner                : Mr. Anil S. Pandey, Advocate.

For Respondents No. 1 to 3 : Mr. S.C.Verma, Advocate General alongwith Mr. Vikram Sharma and Mr. Gagan Tiwari, Deputy Government Advocates.

For Respondent No. 4 Mr. Anand Mohan Tiwari, Advocate.

WPS/7100/2021 Aparna Agrawal W/o Shri Sanskar Mishra, aged about 46 years, Occupation Government Service (Lecturer Nagriya Nikay) R/o House No. 89/489, Ward No.51, Purani Basti, Raipur, District Raipur, Chhattisgarh.

---Petitioner Versus

1. State of Chhattisgarh, through Department of General Administration, Mantralaya, Mahanadi Bhawan, Naya Raipur, Chhattisgarh.

2. The Chief Secretary, State of Chhattisgarh, Mantralaya, Mahanadi Bhawan,

Naya Raipur, Chhattisgarh.

3. State of Chhattisgarh, through Department, Mantralaya, Mahanadi Bhawan, Naya Raipur, Chhattisgarh.

4. Chhattisgarh Public Service Commission, through its Secretary, Shankar Nagar Road, Raipur, Chhattisgarh.

----Respondents

For Petitioner : Mr. Shivanshu Pandey, Advocate. For Respondents No. 1 to 3 : Mr. S.C.Verma, Advocate General alongwith Mr. Vikram Sharma and Mr. Gagan Tiwari, Deputy Government Advocates.

For Respondent No. 4 Mr. Anand Mohan Tiwari, Advocate.

WPS/4049/2018 Rashmi Agrawal D/o Shri Vinod Kumar Agrawal, Aged about 32 years, R/o Baniyapara, Near Kankalin Mandir, Durg, District Durg, Chhattisgarh.

---Petitioner Versus

1. State of Chhattisgarh, through Secretary, Department of General Administration, Mantralaya, Mahanadi Bhawan, Naya Raipur, Chhattisgarh.

2. The State of Chhattisgarh, through Secretary, Department of Health and Family Development, Mantralaya, Mahanadi Bhawan, Naya Raipur, Chhattisgarh.

3. State of Chhattisgarh, through the Principal Secretary, Law and Legislative Affairs, Mantralaya, Mahanadi Bhawan, Naya Raipur, Chhattisgarh.

4. Chhattisgarh Public Service Commission, Through its Secretary, Shankar Nagar Road, Raipur, Chhattisgarh.

                                                              ----Respondents
For Petitioner               : Mr. Vinay Pandey, Advocate.

For Respondents No. 1 to 3 : Mr. S.C.Verma, Advocate General alongwith Mr. Vikram Sharma and Mr. Gagan Tiwari, Deputy Government Advocates.

For Respondent No. 4 Mr. Anand Mohan Tiwari, Advocate.

WPS/6083/2018

Dr. Shraddha Sharma D/o Shri Veerbhadra Prasad Sharma, aged about 36 years, R/o House No. 314, Ward No. 1, Near Dharam Ara Mill, Bemetara, District Bemetara, Chhattisgarh.

---Petitioner Versus

1. State of Chhattisgarh, through Secretary, Department of General Administration, Mantralaya, Mahanadi Bhawan, Naya Raipur, Chhattisgarh.

2. The State of Chhattisgarh, through Secretary, Department of Health and Family Development, Mantralaya, Mahanadi Bhawan, Naya Raipur, Chhattisgarh.

3. State of Chhattisgarh, through the Principal Secretary, Law and Legislative Affairs, Mantralaya, Mahanadi Bhawan, Naya Raipur, Chhattisgarh.

4. Chhattisgarh Public Service Commission, through its Secretary, Shankar Nagar Road, Raipur, Chhattisgarh.

                                                              ----Respondents
For Petitioner               : Mr. Vinay Pandey, Advocate.

For Respondents No. 1 to 3 : Mr. S.C.Verma, Advocate General alongwith Mr. Vikram Sharma and Mr. Gagan Tiwari, Deputy Government Advocates.

For Respondent No. 4 Mr. Anand Mohan Tiwari, Advocate

WPC/4665/2019

1. Vivek Kumar singh S/o Shri Lallan Prasad Singh, age 22 years, R/o 52A Mayapur, Shastri Ward, Ambikapur, District Sarguja, Chhattisgarh Pincode 497001

2. Amit Kumar Singh S/o Shri Kundan Lal Singh, age 31 years, R/o 27(2) Lal Bangla Ward No. 1, Janakpur, District Koriya, Chhattisgarh, Pin code 497778 at present address Mannu Chowk, Tikrapara, Bilaspur, District Bilaspur, Chhattisgarh.

---Petitioners Versus

1. State of Chhattisgarh, through the General Administration Department, Mahanadi Bhawan, Atal Nagar, Naya Raipur, Chhattisgarh.

2. Secretary, Law and Legislative Affairs Department, Mahanadi Bhawan, Atal

Nagar, Naya Raipur, District Raipur, Chhattisgarh.

----Respondents

For Petitioner : Mr. Sangharsh Pandey, Advocate. For Respondents : Mr. S.C.Verma, Advocate General alongwith Mr. Vikram Sharma and Mr. Gagan Tiwari, Deputy Government Advocates.

WPS/2091/2018 Chandrakant Pandey, Shri Harendra Nath Pandey, Aged about 35 years, R/o Daya Kunj, Karbala Road, Thana Civil Lines, District Bilaspur, Chhattisgarh.

---Petitioner Versus

1. State of Chhattisgarh, through Secretary, Department of General Administration, Mantralay, Mahanadi Bhawan, Naya Raipur, Chhattisgarh.

2. The Chief Secretary, State of Chhattisgarh, Mantralaya, Mahanadi Bhawan, Naya Raipur, Chhattisgarh.

3. State of Chhattisgarh, through the Principal Secretary, Law and Legislative Affairs, Mantralaya, Mahanadi Bhawan, Naya Raipur, Chhattisgarh.

4. Chhattisgarh Public Service Commission, Through its Secretary, Shankar Nagar Road, Raipur, Chhattisgarh.

5. Shri Suresh Toppo (selected candidate), C/o Chhattisgarh Public Service Commission, through its Secretary, Shankar Nagar Road, Raipur, Chhattisgarh.

                                                                  ----Respondents


For Petitioner                   : Mr. Vinay Pandey, Advocate.

For Respondents No. 1 to 3 : Mr. S.C.Verma, Advocate General alongwith Mr. Vikram Sharma and Mr. Gagan Tiwari, Deputy Government Advocates.

For Respondent No. 4 : Mr. Anand Mohan Tiwari, Advocate.

Dates of Hearing                 : 13.06.2022,      15.06.2022,      28.06.2022,
                                  04.07.2022 and 06.07.2022
Date of Judgment                 : 19.09.2022




                    Hon'ble Mr. Arup Kumar Goswami, Chief Justice
                         Hon'ble Mr. Parth Prateem Sahu, Judge

                                     C A V Judgment

     Per Arup Kumar Goswami, Chief Justice

In this batch of writ petitions, primarily, the pleadings in WPC No.

591/2012 and WPC No. 1067/2012 are relied upon by the learned counsel for

the parties and therefore, while disposing of these petitions, essentially,

reference would be made to the pleadings in the aforesaid writ petitions. Of

course, whenever necessary, reference to the pleadings made in other writ

petitions would be made as well.

2. At the very outset, nevertheless, a brief reference to the writ petitions as

well as prayers made therein would be in order.

3. WPC No. 591/2012 is filed by a registered society espousing the cause

of the Scheduled Caste (SC) community. In the writ petition, following prayers

are made:

"1. Quash amendment No. 368/D.19/21-A/PRA/CHH.G./12,

dated 18.01.2012 whereby Section 4(2)(i) of Chhattisgarh Public

Service (Reservation for Scheduled Caste, Scheduled Tribe &

Other Backward Classes) Act, 1994 has been amended

(Chhattisgarh Lok Seva (Anusuchit Jatiyon, Anusuchit Jan

Jatiyon Aur Anya Pichere Wargo Ke Liye Aarakshan) Adhiniyam,

1994) and declare the same as unconstitutional and ultra vires.

Or

2. Issue an appropriate writ and declare the Chhattisgarh Lok

Seva (Anusuchit Jatiyon, Anusuchit Jan Jatiyon Aur Anya

Pichere Wargon Ke Liye Aarakshan) Sanshodhan Adhiniyam,

2011 (Act of 2011) as ultra vires and unconstitutional.

3. Any other relief(s) which may deem fit, looking to the facts

and circumstances of the case, may be given by this Hon'ble

Court."

4. We will revert back to the pleadings in WPC No. 591/2012 in detail after

we briefly take note of the salient facts in each of the other writ petitions.

5. In WPC No. 592/2012, the petitioners belong to SC community and they

are social activists. Identical prayers, as made in WPC No. 591/2012, are

made. The return filed by the State relies on the return filed in WPC No.

591/2012.

6. In WPC No. 593/2012, the petitioner is a registered society working for

upliftment of the SC community. In this petition, the notification dated

18.01.2012, as elaborated in the prayer of WPC No.591/2012, is challenged.

The return filed by the State in this case relies on the return filed in WPC No.

591/2012.

7. In WPC No. 594/2012, the petitioners belong to SC community. While

petitioner Nos. 1 and 2 are social activists, petitioners No. 3 and 4 are aspiring

for recruitment to the services of the State. In WPC No. 652/2012, the

petitioners belong to to SC community. Petitioner No. 1 is aged about 45

years and petitioner No. 2 aged about 73 years. In WPC No. 653/2012, the

petitioner belongs to SC category. In WPC No. 936/2012, the petitioner

belongs to SC community. In WPC No. 2072/2014, the petitioners belong to

the unreserved category. In these petitions, prayers, as made in WPC No.

593/2012, are made. The return filed by the State in in WPC No. 591/2012 are

relied on in WPC No. 594/2012, WPC No. 652/2012, WPC No. 653/2012 and

WPC No. 936/2012. Though an independent return has been filed in WPC

No. 2072/2014, in this return, essentially, the averments made in the return

and the additional returns filed by the State in WPC No. 591/2012 are

incorporated.

8. In WPS No. 4240/2014, petitioner is Chhattisgarh Anusuchit Jati/Janjati

Chhatra Sangathan (Student Union). Prayer is made to quash advertisement

issued in the month of July, 2014 by the Commissioner, Tribal and Scheduled

Caste Welfare, Raipur, for the recruitment to 800 posts of Hostel

Superintendent, Group-D. By the aforesaid advertisement, 96 posts for SCs,

256 posts for Scheduled Tribes (ST) and and 112 posts for Other Backward

Classes (OBC) were reserved. Similar return as filed in WPC No. 591/2012 is

filed in this case.

9. In WPS No. 5578/2012, the three petitioners are graduates from

commerce stream and they had also obtained MBA degree. They had been

appointed on contractual basis in the post of Assistant Manager vide orders

dated 16.09.2011 and 14.09.2011. The contractual appointment of petitioner

No. 1 and 2 had been extended for a period of 6 months. In this petition,

prayer is made for declaration of the Chhattisgarh Lok Seva (Anusuchit

Jatiyon, Anusuchit Jan Jatiyon Aur Anya Pichere Wargon Ke Liye Aarakshan)

Sanshodhan Adhiniyam, 2011 (Act of 2011) as ultra vires and unconstitutional

as also to quash the selection list dated 19.11.2012 (Annexure P/9) issued by

the Managing Director, Chhattisgarh State Civil Supplies Corporation Limited,

Raipur, for 15 posts of Assistant Manager, pursuant to the advertisement

dated 30.07.2012. Prayer is also made to initiate fresh recruitment process.

10. In WPS No. 5578/2012, return was filed by the CG Civil Supplies

Corporation, which is arrayed as respondent No. 3. The respondents No. 1

and 2 have filed return adopting the return filed in WPC No. 591/2012.

Respondents No. 4, 7, 8, 10, 11, 13, 15 and 17, i.e. the private respondents

filed return stating that pursuant to the advertisement, 292 candidates from

the unreserved category had applied. It is stated that the petitioner No. 1 had

cleared the computer test but the petitioners No. 2 and 3 could not clear the

computer test conducted by the National Institute of Computer Science, a

Government of India Undertaking. The petitioner No. 1 was placed at serial

No. 10 of the waiting list, which has already expired.

11. In WPC No. 1067/2012, the petitioner belongs to SC community. In

WPC No. 1093/2012, the petitioners belong to SC community and they are

social activists. In WPC No. 1121/2012, petitioner No. 1 to 3 belong to OBC

category while petitioner No. 4 belongs to unreserved category. In WPC No.

1372/2012, petitioner belongs to OBC category. In WPC Nos. 1067/2012,

1121/2012 and 1372/2012, challenge is made to the Notification dated

16.05.2012 issued by the Director, Medical Education, Raipur, for admission

in Pre-P.G. Medical and Dental and to declare Section 3 of the Chhattisgarh

Educational Institutions (Reservation in Admission) Act, 2012, (for short, Act

of 2012), which came into force on 13.03.2012, as ultra vires. In WPC No.

1067/2012 and WPC No. 1121/2012, an additional prayer is made to declare

the entire selection process of Chhattisgarh Pre-Post Graduate Medical

Education, 2012 as void ab-initio. In WPC No. 1093/2012, essentially, Section

3 of the Act of 2012 is challenged. More or less similar return is filed in the

above four petitions.

12. Stand taken in the return in WPC No. 1067/2012 will be considered at

an appropriate place. It is also to be noted a similar return is filed in WPC No.

1093/2012.

13. In WPS No. 5290/2021 and WPS No. 7100/2021 petitioners belong to

unreserved category. They appeared in the competition examination for the

post of Assistant Professor (Hindi) pursuant to an advertisement dated

10.09.2014. The petitioner in WPS No. 5290/2021 was kept in the waiting list

at serial No. 5 and the petitioner in WPS No. 7100/2021 was kept in the

waiting list at serial No. 2 for the post of Assistant Professor (Hindi). They

challenge the amendment notification dated 18.01.2012 and pray for quashing

the advertisement as well as the select list to the extent reservation had

exceeded 50% and for a direction to the respondents to appoint them with

consequential benefits. It is stated that the advertisement in question indicated

that the selection would be governed by the outcome of the decision pending

in WPC Nos. 591/2012, 593/2012 and 594/2012. Prayer 10.1 of WPS No.

7100/2021 is with regard to placing the petitioner above respondents No. 3

and 4 in the gradation list which does not fit in with the factual matrix of the

writ petition as the respondents No. 3 and 4 are the State and the

Chhattisgarh Public Service Commission (for short, CGPSC). While State has

not filed any return in these two writ petitions, the CGPSC had filed return

stating that it had issued the advertisement as per requisition given by the

State Government.

14. In WPS No. 4049/2018 and WPS No. 6083/2018, petitioners belong to

unreserved category. They responded to the advertisement dated 21.06.2017

issued by the CGPSC for 57 posts of Homeopathy Medical Officer. While the

petitioner in WPS No.4049/2018 was kept in the waiting list at serial No. 1, the

petitioner in WPS No. 6083/2018 was kept at serial No. 3 in the waiting list.

The petitioners challenge amendment notification dated 18.01.2012 and pray

for quashing the advertisement and select list to the extent reservation had

exceeded ceiling limit of 50%. Prayer is also made to appoint them with

all consequential benefits. However, in WPS No. 4049/2018, wrongly,

appointment is sought to the post of 'Civil Judge' with all consequential

benefits, though, admittedly, she had applied for Homeopathy Medical Officer.

It is stated that the advertisement in question indicated that the selection

would be governed by the outcome of the decision pending in WPC No.

591/2012, 593/2012 and 594/2012. Though an independent return has been

filed in WPS No. 4049/2018, in this return, essentially, the averments made in

the return and the additional returns filed by the State in WPC No. 591/2012

are incorporated. In the return filed in WPS No. 6083/2018, apart from

referring to certain judicial precedents, it is stated that the petitioner has

erroneously relied on Chhattisgarh Lok Sewa Anusuchit Jati, Anusuchit

Janjatiya Aur Anya Pichhre Vargon Ke Liye Arakshan Sanshodhan

Adhiniyam, 2011, which is a legislation pertaining to reservation in public

employment, while the petition is in respect of providing for reservation in

educational institutions under Article 15(5) of the Constitution of India. It is

also stated that by notification dated 29.11.2012, Chhattisgarh Public Service

Scheduled Caste, Scheduled Tribe and Other Backward Class Reservation

Rules, 1998 (for short, the Rules of 1998) was amended and on the basis

thereof, Schedule I, II and III of the reservation roster was changed to new

Schedule I and II. The CGPSC had filed return in both the cases stating that it

had issued the advertisement as per the notification dated 18.01.2012.

15. In WPS No. 2091/2018, petitioner belongs to unreserved category. The

petitioner responded to the advertisement dated 07.09.2016 for the 40 posts

of Civil Judge, Entry Level Exam, 2016 and he was kept at serial No. 3 in the

waiting list. Respondent No. 5 in the writ petition is the last candidate who had

been selected against 'reserved category (T)'. The petitioner challenges

amendment notification dated 18.01.2012 and prays for quashing the

advertisement and select list to the extent reservation had exceeded ceiling

limit of 50%. Prayer is also made to appoint him with all consequential

benefits. The High Court is not a party-respondent. Though an independent

return has been filed, in this return, essentially, the averments made in the

return and the additional returns filed by the State in WPC No. 591/2012 are

incorporated. The CGPSC had filed return stating that it had issued the

advertisement as per the notification dated 18.01.2012.

16. In WPC No. 4665/2019, the petitioners belong to general category. The

petitioners challenge the amendment effected to the Rules of 1998 vide

notification dated 29.11.2012 whereby Schedule I and II were substituted.

Schedule I deals with model roster for the post/cadre to be filled by direct

recruitment in State level and Schedule-II deals with model roster for the post/

cadre to be filled by direct recruitment at Division and District level,

respectively. Prayer is made to declare the notification dated 29.11.2012 as

ultra vires to the extent of making reservation of posts of SCs, STs, and OBCs

exceeding 50% in Class III and Class IV posts of Districts falling under

Surguja Division. It is pleaded that while Schedule I model roster provides for

reservation at State Level by direct recruitment for Class I, II, III and IV at

12%, 32% and 14% for SCs, STs and OBCs, in Schedule II model roster

which provides for reservation at the Division and District level for Class III

and Class IV posts, higher percentage of reservation has been prescribed for

Surguja Division and Surguja District. Surguja Division comprises of districts

of Surguja, Surajpur, Balrampur-Ramanujganj, Jashpur and Koriya. In the

return filed, essentially, the averments made in the return and the additional

returns filed by the State in WPC No. 591/2012 are incorporated.

The reservation in District Surguja is 76% (SC-5%, ST 57% OBC, 14%)

District Surjapur- 64% (SC-5%, ST-45%, OBC-14%), District Balrampur-

Ramanujganj- 80% (SC-4%, ST-62%, OBC-14%), District Jashpur- 81%

(SC- 5%, ST-62%, OBC-14%), District Koria - 66% (SC-8%, ST-44%, OBC-

14%), Surguja Division- 74% (SC-5%, ST-57%, OBC-14%). The return is

conspicuously silent as to why such higher percentage for reservation is fixed.

17. From the prayers made in the writ petitions, it is seen that essentially in

WPC Nos. 591/2012, 592/2012, 593/2012, 594/2012, 652/2012, 653/2012,

936/2012, 2072/2014, WPS Nos. 5578/2012, 5290/2021, 7100/2021,

4049/2018 and 6083/2018, challenge is made to the Amendment Act of 2011.

18. The Chhattisgarh Lok Seva (Anusuchit Jatiyon, Anusuchit Jan Jatiyon

Aur Anya Pichere Wargo Ke Liye Aarakshan) Adhiniyam, 1994, was enacted

to provide for reservation of vacancies in public services and posts in favour of

the persons belonging to SC, ST and OBC and for the matters connected

therewith and incidental thereto. The Act had received assent of the Governor

on 03.06.1994 and the same was published in the Gazette (Extraordinary) on

08.06.1994. The Act was brought into force w.e.f 01.07.1994.

19. Section 4 of the Act of 1994 provided for fixation of percentage for

reservation of posts and standards of evaluation. By the Chhattisgarh Lok

Seva (Anusuchit Jatiyon, Anusuchit Jan Jatiyon Aur Anya Pichere Wargon Ke

Liye Aarakshan) Sanshodhan Adhiniyam, 2011 (for short, Amendment Act of

2011), Section 4(2)(i) of the Act of 1994 was substituted.

20. As the focal point of controversy in WPC Nos. 591/2012, 592/2012,

593/2012, 594/2012, 652/2012, 653/2012, 936/2012, 2072/2014, WPS Nos.

5578/2012, 5290/2021, 7100/2021, 4049/2018 and 6083/2018, is amendment

effected in the Act of 1994 relating to Section 4(2)(i), at this juncture, it will be

appropriate to take note of the provisions prior and post-amendment. The

provision immediately existing before amendment reads as follows:

"4. Fixation of percentage for reservation of posts and standard of

evaluation. - (1) Unless otherwise provided by or under this Act, the

posts reserved for the members of the Scheduled Castes or

Scheduled Tribes or other Backward Classes shall not be filled by

the members who do not belong to such castes or tribes or classes,

as the case may be.

(2) Subject to other provisions of this Act there shall be reserved for

the persons belonging to the Scheduled Castes, Scheduled Tribes

and other Backward Classes, at the stage of direct recruitment in

public services and posts.

(i) at the State level, the following percentage of vacancies arising

in a recruitment year, in Classes I, II, III and IV posts -

         (a) In Class I and Class II posts




                Scheduled Castes                 16 percent.

                Scheduled Tribes                 20 percent

                Other Backward Classes           14 percent.

           (b) Class III and Class IV posts -

                Scheduled Castes                 16 percent.

                Scheduled Tribes                 20 percent

                Other Backward Classes           14 percent."

21. By the Amendment Act of 2011, Section 4(2)(i) was substituted as

follows:

"(i) at the State level, the following percentage of vacancies arising in a

recruitment year in Class I, II, III and IV posts:-

       Scheduled Castes              12 %

       Scheduled Tribes              32%

       Other Backward Classes 14%.

22. In WPC No. 591/2012, it is wrongly stated that prior to the impugned

amendment, reservation in Class I and Class II posts in respect of SC, ST and

OBC was fixed at 15%, 18% and 14%, respectively.

23. The Act of 2012 is an act to provide for reservation in admission of the

students belonging to STs, SCs and OBCs to certain educational institutions

established, maintained or aided by the State Government and for matters

connected therewith or incidental thereto.

24. Section 2(f) describes an educational institution to mean (i) a University

established or incorporated by or under an Act of legislature of the State of

Chhattisgarh and (ii) an institution, other than a minority educational institution

referred to in Article 30(1) of the Constitution, maintained by or receiving aid

from the State Government, whether directly or indirectly, and affiliated to a

University referred to in clause (i), and (iii) an educational institution

established by the State Government under the Chhattisgarh Societies

Registration Adhiniyam, 1973. As section 3 of the Act of 2012 is under

challenge, the same is reproduced here in below:

"3. The reservation of seats in admission to each academic session and

its extent in an Educational Institution shall be in the following manner,

namely:-

(a) out of the annual permitted strength in each branch of study or

faculty, thirty two percent seats shall be reserved for the Scheduled

Tribes;

(b) out of the annual permitted strength in each branch of study or

faculty, twelve percent seats shall be reserved for the Scheduled

Castes;

(c) out of the annual permitted strength in each branch of study or

faculty, fourteen percent seats shall be reserved for the Other

Backward Classes:

Provided that where the seats reserved for the Scheduled Tribes

remain vacant due to non availability of eligible students on the cut-off

date(s), the same shall be filled from among eligible students belonging

to the Scheduled Castes and vice versa.

Provided further that where seats reserved under clause (a), (b) and (c)

remain vacant on the cut-off date(s), even after the arrangement

referred to in the foregoing proviso, the same shall be filled from other

eligible students.

Provided also that the State Government may, for the purpose of giving

effect to reservation under this section, aggregate the annual permitted

strength of any or all branches of study at the post-graduate or higher

levels, if in the opinion of the State Government such reservation

cannot be made in such branch or branches of study taken alone."

25. It is pleaded in WPC No. 591/2012 that the Ministry of Public

Grievances and Training issued an office memorandum dated 05.07.2005

pertaining to quantum of reservation to the SC, ST and OBC in case of direct

recruitment to Group C and D posts. According to the said office

memorandum, for the State of Chhattisgarh, the percentage of reservation for

the SCs, STs and OBCs was fixed as 12%, 32% and 6%. The said

memorandum set out the revision of quantum of reservation for SCs, STs and

OBC in accordance with the figures of 2001 census for Group C and D posts

also stating that the reservation would not exceed 50%. It is pleaded that

when the census of 2011 was conducted and the data/figures were expected

within a couple of months, the amendment effected by Amendment Act of

2011 in Section 4(2)(i) of the Act of 1994 on the basis of the census data of

2001 defies rationale and the same is, per se, unconstitutional, reservation

having reached 58%, thus breaching the ceiling of 50% reservation as laid

down by the Hon'ble Supreme Court in the case of Indra Sawhney & Others

v. Union of India & Others, reported in (1992) Supp 3 SCC 217 and M.R.Balaji

& Others v. The State of Mysore & Others, reported in AIR 1963 SC 649.

26. It is further pleaded that reduction of percentage drastically from 16% to

12% in respect of SC in all classes of posts is not tenable as they are not

adequately represented in service. Similarly, increase of percentage from 20

to 32% in respect of STs is also stated to be without any rationale basis.

27. Return was filed by the State respondents on 27.04.2012. In the return,

it is stated that the State of Chhattisgarh has come into existence pursuant to

the Madhya Pradesh Reorganization Act, 2000 as a result of bifurcation of the

State of Madhya Pradesh into State of Madhya Pradesh and State of

Chhattisgarh. While the re-organization resulted in allocation of a number of

tribal districts to the State of Chhattisgarh, SC dominated districts largely

formed the new State of Madhya Pradesh. The population of OBC continued

to be substantially same in both the States. At the relevant time, there were 27

districts in the State of Chhattisgarh with total population of 28.83 million, out

of which the SC population was 2.42 million and the ST population was 6.62

million as per the 2001 census and thus, the SC population constituted about

12% of the total population of the State while the ST population constituted

about 31.76%. It is pleaded that incidence of poverty amongst STs is 54.8% in

comparison to All India figure of 44.7%. Prior to issuance of the OM dated

05.07.2005, reservation of posts in Group C and D Central Government posts

in the State of Chhattisgarh stood at 14% for SCs, 23% for STs and at that

point of time, the Government of Chhattisgarh followed a policy of reservation

of 16% for SCs, 20% for the STs and 14% for OBCs in respect of Class III and

IV posts corresponding to Group C and D posts of the Central Government. It

is pleaded that as a result of a demographic change in the population of the

SCs and STs, consequent upon formation of the two States i.e. State of

Madhya Pradesh and State of Chhattisgarh, the Government of Chhattisgarh

decided to review and re-frame the existing reservation policy for the State-

cadre posts, based on the data from the 2001 Census. In the process,

numerous representations were received from the tribal groups which

demanded a revision in the State's reservation policy. After due consideration

of all relevant aspects, the revision was effected in the existing reservation

policy which resulted in the Amendment Act of 2011. It is pleaded that so far

as the districts are concerned, there is no direct recruitment to Class A and B

posts. Class C and D posts are filled up by direct recruitment as per the

reservation policy which is not changed by the impugned amendment. It is

pleaded that the revised reservation policy is constitutionally valid and the

same is based on the Directive Principles of the State Policy, in particular,

Article 46 of the Constitution, which requires the State to protect and preserve

the interest of the tribal communities, which not only form 32% of the State's

population but also markedly backward in social and economic terms. It is

also pleaded that the Tribes Advisory Council, which is a constitutional body

under Schedule V of the Constitution of India, had recommended in its

meeting dated 26.09.2011 that the tribals in the State of Chhattisgarh should

be accorded reservation at 32%. It is pleaded that the State can take into

account special circumstances and in order to uplift the lot of the ST

communities, apart from increasing reservation in Government posts, have

taken many welfare measures to promote their educational and economic

interests so that they can be integrated into the main stream and with that

objective, many social welfare legislation had been enacted and a number of

administrative schemes have been launched. The respondents have also filed

an application dated 03.05.2012 for taking documents on record in respect of

the aforesaid measures and the documents relied upon have been marked as

Annexure A, collectively.

28. Class A, B, C and D as referred to in the return possibly refers to Class

I, II, III and IV posts.

29. A rejoinder affidavit was filed by the petitioner to the return filed by the

respondents No. 1 and 2 on 05.07.2012. In the said rejoinder, it is stated that

whether demographic position is altered or not would be revealed from the

subsequent census of 2011. It is pleaded that there was no justification for

making amendment in the year 2011 based on the census of the year 2001

when the tentative census data of 2011 was already available. It is stated that

while the State is free to exercise its discretion of providing reservation, same

is subject to the conditions that there must exist compelling reasons of

backwardness and inadequacy of representation in a class of post(s) and in

the process, overall administrative efficiency is also to be borne in mind. In the

instant case, discretionary power has been misused while breaching the

ceiling limit of 50% reservation and the respondents have made the

reservation proportionate to the population which cannot be sustained in law.

It is asserted that there is no basis whatsoever for changing the percentage of

reservation or breaching the ceiling of 50%.

30. An additional return was filed on 19.11.2012 by the State respondents

stating that the presumption attached to the constitutionality of the legislation

ought not be lightly interfered with and no ground has been laid down in the

writ petition for entering into the examination of the constitutional validity of the

impugned amendment. By the said affidavit, the State respondents have

furnished additional data claiming the same to be not exhaustive

demonstrating inadequacy of representation of SC, ST and OBC in the

services of the State which would go to show that there was a valid and

reasonable basis for extending the reservation policy beyond the limit of 50%

with regard to the parameters of backwardness, inadequacy in representation

and overall administrative efficiency.

31. In paragraph 17 of the said additional return, 8 tables relating to (i) SC,

ST and OBC Representation among Candidates Selected by Chhattisgarh

State PSC through Open Competition (i.e., without the Aid of Reservation), (ii)

SC, ST and OBC representation among Students selected for MBBS/BDS

course through Open Competition, i.e., without the aid of Reservation, in Pre-

Medical Test, (iii) SC, ST and OBC representation among Students selected

for Engineering Course through Open Competition, i.e., without the aid of

Reservation, in Pre-Engineering Test, (iv) Distribution households of social

groups in Chhattisgarh by employment status (as per NSSO, 61 st round, 2004-

05 survey), (v) Distribution of household of social groups in Chhattisgarh by

monthly per capita expenditure (Rs.) (as per NSSO, 61 st round, 2004-05

survey), (vi) Proportion of persons (15 yrs & above) among social groups in

Chhattisgarh by level of general education (rural + urban) (as per NSSO, 61 st

round, 2004-05 survey), (vii) Proportion of persons (15 yrs & above) among

social groups in Chhattisgarh by level of general education (urban) (as per

NSSO, 61st round, 2004-05 survey), and (viii) Proportion of households with

no literate adult (15 yrs & above) / adult female member among social groups

in Chhattisgarh (as per NSSO, 61 st round, 2004-05 survey).

Explanations/interpretations of the aforesaid tables are given at paragraphs

18 to 30.

32. An additional rejoinder was filed by the petitioner on 18.02.2013.

33. In the return filed by the State respondents in WPC No. 1067/ 2012, it is

submitted that there is no violation or infraction of any constitutional

requirement for passing the Act of 2012 and that the reservation has been

provided not by an executive action but by a substantive legislation passed by

a competent legislature. The presumption attached to the constitutionality of

the legislation may not be allowed to be lightly interfered with. It is further

submitted that the petitioner therein has not pleaded violation of any

fundamental or legal right and that the challenge raised in this petition has

been rendered academic as the Medical Pre PG Entrance Test, 2012 has

already been conducted. The State respondents have furnished the same

data as submitted in the additional return to WPC No. 591/2012 and also

relies on return filed in WPC No. 1093/2012, in support of their case. In WPC

No. 1093/2012, it is stated that the respondents are relying on the return in

WPC No. 1067/2012. Five tables are incorporated in the aforesaid two

returns. Table 1 relates to Table 1 in WPC No. 591/2012, Table 2 relates to

Table 3 of WPC No. 591/2012, Table 3 relates to Table 6 of WPC No.

591/2012, Table 4 relates to Table 7 of WPC No. 591/2012 and Table 5

relates to Table 8 of WPC No. 591/2012.

34. We have heard Mr. Vinay Pandey, learned counsel, appearing for the

petitioner in WPC No. 2072/2014, WPS No. 2091/2018, WPS No. 4049/2018,

WPS No. 6083/2018, Mr. Anchal Kumar Matre, learned counsel, appearing for

the petitioners in WPC No. 652/2012 and WPC No. 653/2012, Mr. Anil S.

Pandey, learned counsel, appearing for the petitioner in WPS No. 5290/2021,

Mr. Sanjeev Pandey and Mr. Sangharsh Pandey, learned counsel, appearing

for the petitioner in WPC No. 4665/2019, Mr. Akash Shrivastava and Mr.

Anumeh Shrivastava, learned counsel, appearing for the petitioners in WPC

No. 936/2012, Mr. N.N.Roy, learned counsel, appearing for the petitioner in

WPC No. 594/2012, Mr. Rahul Agrawal, learned counsel, appearing for the

petitioner in WPS No. 4240/2014, Mr.Brijendra Singh and Mr. Shyam Sunder

Lal Tekchandani, learned counsel, appearing for the petitioners in WPC Nos.

591/2012, 592/2012, 593/2012 and 1093/2012, Mr. Mateen Siddique and Ms.

Diksha Gouraha, learned counsel, appearing for the petitioner, in WPC No.

1121/2012, 1372/2012, and 1067/2012 and Mr. Shivanashu Pandey, learned

counsel, appearing for the petitioner in WPS No. 7100/2021. None appears

for the petitioners in WPS No. 5578/2012.

35. We have also heard Mr. S.C.Verma, learned Advocate General,

assisted by Mr. Vikram Sharma as well as Mr. Gagan Tiwari, learned Deputy

Government Advocates, appearing for the respondent State of Chhattisgarh in

this batch of petitions, Mr. Anand Mohan Tiwari, learned counsel, appearing

for the respondent Chhattisgarh Public Service Commission in WPS No.

2091/2018, 4049/2018, 6083/2018, 5290/2021 and 7100/2021, Mr. Krishna

Gopal Yadav and Ms. Anmol Sharma, learned Central Government counsel,

appearing for the Union of India in WPC No. 936/2012, Mr. Abhishek Vinod

Deshmukh and Ms. Suraya Kawalkar Dangi, learned counsel, appearing for

some of the private respondents in WPS No. 5578/2012 as well as Dr.

K.S.Chauhan, learned senior counsel, assisted by Mr. Ajit Kumar Ekka, Mr.

Lekh Ram Dhruw and Mr. R.V.Rajwade, learned counsel, appearing for the

intervenors in WPC No. 591/2012, Mr. Ashish Beck and Mr. Anand K. Kujur,

learned counsel, appearing for the intervenors in WPC No. 591/2012.

36. Lead arguments have been advanced by Mr. Vinay Kumar Pandey, Mr.

Mateen Siddique, and Mr. N.Naha Roy, learned counsel, appearing for the

petitioners.

37. Mr. Vinay Kumar Pandey, learned counsel, appearing for the petitioners

submits that as the reservation has exceeded 50%, it has violated the

principles of equality of opportunity under Article 16(1) of the Constitution of

India. It is further submitted that no materials have been placed before this

Court to justify the impugned amendment brought in by Amendment Act of

2011 and such amendment has been effected breaching 50% ceiling without

any exercise being undertaken with regard to representation of various

classes such as SCs, STs and OBCs in service. No exceptional circumstance

is made out for breaching the 50% ceiling of reservation and the State has

brought the amendment as a measure of proportional representation, which is

not permissible in law.

38. Mr. Mateen Siddique, learned counsel, while endorsing the submissions

of Mr. Pandey, submits that Section 3 of the Act of 2012 is ultra vires as

without there being any compelling or extraordinary circumstances, 58% seats

have been reserved in the proportion of 32% for ST, 12% for SC and 14% for

OBC. It is submitted that since Census 2011 was conducted and the data

relating to the population pattern was expected within a short period, there

was no justification for effecting the amendment in the year 2012 on the basis

of Census data of 2001. No justification whatsoever have been provided for

reducing the percentage of reservation in respect of SCs from 16% to 12%.

39. In support of their contention, learned counsel for the petitioners rely on

the decisions of the Hon'ble Supreme Court in M.R.Balaji (supra), Indra

Sawhney (supra), M. Nagaraj & Others v. Union Of India & Others, reported in

(2006) 8 SCC 212, Ashoka Kumar Thakur v. Union of India & Others, reported

in (2008) 6 SCC 1, Union of India v. Ramesh Ram & Others , reported in

(2010) 7 SCC 234, Madras Institute of Development Studies & Another v. K.

Sivasubramaniyan & Others, reported in (2016) 1 SCC 454, Dr. Jaishri

Laxmanrao Patil v. Chief Minister & Others, reported in (2021) 8 SCC 1, and a

Division Bench judgment of Madhya Pradesh High Court in Mayank Jain v.

State of Madhya Pradesh & Others, reported in MANU/MP/0276/2003.

40. Mr. S.C.Verma, learned Advocate General submits that incidence of

poverty in the State of Chhattisgarh amongst SCs is lower in comparison to all

India figures while in case of STs, there is a substantial higher incidence of

poverty. The decision to amend the reservation policy was taken after taking

into consideration the relevant aspects of the matter by which proportionate

reservation is introduced in the State cadre posts. It is submitted that

Chhattisgarh is a tribal majority state and therefore, reserving 32% posts in

service or seats in educational institutions for the STs cannot be faulted with.

The State has got legislative competence and no violation of any fundamental

rights has been established by the petitioners. It is submitted that 50% ceiling

can be breached if (a) quantifiable contemporary data relating to

backwardness is shown which has to be determined on the basis of objective

factors such as studies of a particular community in a given area, (b)

inadequacy in representation, which must factually exist though it need not be

proved with exact and precise data and (c) overall administrative efficiency,

which cannot be supported by any data but is a matter of opinion based on

various factors. It is submitted that Tables 1 to 8 of the additional return along

with the explanation for the same in WPC No. 591/2012, justifies the

amendments. In support of his contentions, Mr. Verma also relies on the

decision of the Hon'ble Supreme Court in Indra Sawhney (supra).

41. Learned counsel for the intervenors led by Dr. K.S.Chauhan, learned

senior counsel argued that the amendment vide notification dated 18.01.2012

is legally justified as the ST population constituted 38.1% of the total

population in the State and accordingly, reservation is sought to be enhanced

to 32% as the same was only 20% prior to amendment. It is submitted that in

R.K.Sabharwal & Others v. State of Punjab & Others, reported in (1995) 2

SCC 745, it is held that reservation could be provided in proportion to the

population of the backward classes. No material has been placed that the

opinion of the Government as regards inadequacy of representation in service

is not justified. In support of their contention, they rely on the decisions of the

Hon'ble Supreme Court in Jarnail Singh & Others v. Lachhmi Narain Gupta &

Others, reported in (2018) 10 SCC 396 (hereinafter referred to as Jarnail

Singh & Others-I), and B.K. Pavitra & Others v. Union of India & Others,

reported in (2019) 16 SCC 129 and Jarnail Singh & Others v. Lachhmi Narain

Gupta & Others, reported in 2022 SCC OnLine SC 96 (hereinafter referred to

as Jarnail Singh & Others-II) and Managing Director, ECIL, Hyderabad &

Others v. B. Karunakar & Others, reported in (1993) 4 SCC 727.

42. We have considered the submissions of the learned counsel for the

parties and have perused the materials on record.

43. Articles 15 and 16 read as follows:

15. Prohibition of discrimination on grounds of religion, race, caste, sex

or place of birth. - (1) The State shall not discriminate against any

citizen on grounds only of religion, race, caste, sex, place of birth or

any of them.

(2) No citizen shall, on grounds only of religion, race, caste, sex, place

of birth or any of them, be subject to any disability, liability, restriction

or conditions with regard to -

(a) access to shops, public restaurants, hotels and places of public

entertainment; or

(b) the use of wells, tanks, bathing ghats, roads and places of public

resort maintained wholly or partly out of State funds or dedicated to the

use of general public.

(3) Nothing in this article shall prevent the State from making any

special provision for women and children.

(4) Nothing in this article or in clause (2) of article 29 shall prevent the

State from making any special provision for the advancement of any

socially and educationally backward classes of citizens or for the

Scheduled Castes and Scheduled Tribes.

(5) Nothing in this article or in sub-clause (g) of clause (1) of article 19

shall prevent the State from making any special provision, by law, for

the advancement of any socially and educationally backward classes

of citizens or for the Scheduled Castes or the Scheduled Tribes in so

far as such special provisions relate to their admission to educational

institutions including private educational institutions, whether aided or

unaided by the State, other than the minority educational institutions

referred to in clause (1) of Article 30.

(6) Nothing in this article or sub-clause (g) of clause (1) of article 19 or

clause (2) of article 29 shall prevent the State from making -

(a) any special provision for the advancement of any economically

weaker sections of citizens other than the classes mentioned in

clauses (4) and (5); and

(b) any special provision for the advancement of any economically

weaker sections of citizens other than the classes mentioned in

clauses (4) and (5) in so far as such special provisions relate to their

admission to educational institutions including private educational

institutions, whether aided or unaided by the State, other than the

minority educational institutions referred to in clause (1) of article 30,

which in the case of reservation would be in addition to the existing

reservations and subject to a maximum of ten per cent of the total

seats in each category.

Explanation. - For the purpose of this article and article 16,

"economically weaker sections" shall be such as may be notified by the

State from time to time on the basis of family income and other

indicators of economic disadvantage.

16. Equality of opportunity in matters of public employment . - (1)

There shall be equality of opportunity for all citizens in matters relating

to employment or appointment to any office under the State;

(2) No citizen shall, on grounds only of religion, race, caste, sex,

descent, place of birth, residence or any of them, be ineligible for, or

discriminated against in respect of, any employment or office under the

State.

(3) Nothing in this article shall prevent Parliament from making any law

prescribing, in regard to a class or classes of employment or

appointment to an office under the Government of, or any local or

other authority within, a State or Union Territory, any requirement as to

residence within that State or Union Territory prior to such employment

or appointment.

(4) Nothing in this article shall prevent the State from making any

provision for the reservation of appointments or posts in favour of any

backward class of citizens which, in the opinion of the State, is not

adequately represented in the services under the State.

(4A) Nothing in this article shall prevent the State from making any

provision for reservation in matters of promotion, with consequential

seniority, to any class or classes of posts in the services under the

State in favour of the Scheduled Castes and the Scheduled Tribes

which, in the opinion of the State, are not adequately represented in

the services under the State.

(4B) Nothing in this article shall prevent the State from considering any

unfilled vacancies of a year which are reserved for being filled up in

that year in accordance with any provision for reservation made under

clause (4) or clause (4A) as a separate class of vacancies to be filled

up in any succeeding year or years and such class of vacancies shall

not be considered together with the vacancies of the year in which they

are being filled up for determining the ceiling of fifty per cent

reservation on total number of vacancies of that year.

(5) Nothing in this article shall affect the operation of any law which

provides that the incumbent of an office in connection with the affairs

of any religious or denominational institution or any member of the

governing body thereof shall be a person professing a particular

religion or belonging to a particular denomination.

(6) Nothing in this article shall prevent the State from making any

provision for the reservation of appointments or posts in favour of any

economically weaker sections of citizens other than the classes

mentioned in clause (4), in addition to the existing reservation and

subject to a maximum of ten per cent of the posts in each category.

44. Article 15(4) provides that nothing in this Article or Article 29(2) shall

prevent the State from making any special provision for the advancement of

any socially and educationally Backward Classes of citizens or for the SCs

and the STs.

45. Article 15(4) was added by the Constitution (First Amendment) Act

1951. The object of this amendment was to bring Articles 15 and 29 in line

with Article 16(4) as a result of the decision rendered by the Hon'ble

Supreme Court in the case of The State of Madras v. Srimathi Champakam

Dorairajan & Another, reported in AIR 1951 SC 226. In the aforesaid case, the

validity of an order issued by the Madras Government fixing certain

proportions in which students seeking for admissions to the Engineering and

Medical Colleges in the State should be admitted, was challenged. The said

government order being on the face of it a communal order fixing the

admissions in the stated proportion by reference to the communities of the

candidates, was struck down by the Madras High Court and the decision of

the Madras High Court was confirmed by the Hon'ble Supreme Court in

appeal, on the ground that the fundamental rights guaranteed by Articles

15(1) and 29(2) were not controlled by any exception, and that since there

was no provision under Article 15 corresponding to Article 16(4), the

impugned order could not be sustained. Thus, there is no doubt that Article

15(4) has to be read as a proviso or an exception to Articles 15(1) and 29(2).

In other words, if the impugned order is justified by the provisions of Article

15(4), its validity cannot be impeached on the ground that it violates Article

15(1) or Article 29(2). The fundamental rights guaranteed by the said two

provisions do not affect the validity of the special provision which it is

permissible to make under Article. 15(4).

46. Article 15(4) authorises the State to make a special provision for the

advancement of any socially and educationally backward classes of citizens,

as distinguished from the SCs and STs. No doubt, special provision can be

made for both categories of citizens, but in specifying the categories, the first

category is distinguished from the second. Sub-clauses (24) and (25) of

Article 366 define SCs and STs respectively, but there is no clause defining

socially and educationally backward classes of citizens, and so, in determining

the question as to whether a particular provision has been validly made under

Article 15 (4) or not, the first question which falls to be determined is whether

the State has validly determined who should be included in these Backward

Classes. It seems fairly clear that the backward classes of citizens for whom

special provision is authorised to be made are, by Article 15(4) itself, treated

as being similar to the SCs and STs. SCs and STs which have been defined

were known to be backward and the Constitution-makers felt no doubt that

special provision had to be made for their advancement. It was realised that in

the Indian society there were other classes of citizens who were equally, or

may be somewhat less, backward than the SCs and STs and it was thought

that some special provision ought to be made even for them. Article 341

provides for the issue of public notification specifying the castes, races or

tribes which shall, for the purposes of the Constitution, be deemed to be SCs

either in the State or the Union territory as the case may be. Similarly, Article

342 makes a provision for the issue of public notification in respect of STs.

Under Article 338 (3), it is provided that references to the SCs and STs shall

be construed as including references to such other Backward Classes as the

President may, on receipt of the report of a Commission appointed under

Article 340(1), by order, specify and also to the Anglo Indian community. It

would thus be seen that this provision contemplates that some Backward

Classes may by the Presidential order be included in scheduled castes and

tribes. That helps to bring out the point that the Backward Classes for whose

improvement special provision is contemplated by Article 15 (4) are in the

matter of their backwardness comparable to SCs and STs.

47. In M. R. Balaji (supra), the validity of an order dated 31.07.1962 passed

by the State of Mysore under Article 15(4) of the Constitution of India

superseding all previous orders for reservation of seats in favour of the SCs,

STs as well as OBCs was questioned. The OBCs were divided into two

categories, namely, Backward Classes and More Backward Classes. 50%

was fixed as the quota for the reservation of seats for OBCs; 28% out of this

was reserved for Backward Classes so called and 22% for More Backward

Classes. 15% seats was reserved for the SCs and 3% for the STs. The result

of the order was that 68% of the seats available for admission to the

Engineering and Medical Colleges and to other Technical Institutions specified

in the aforesaid order, is reserved and only 32% was available to the merit

pool.

48. On consideration of the materials on record as well as Nagan Gowda

Committee recommendations, the Hon'ble Supreme Court held that the

classification of the socially backward classes of citizens made by the State

proceeded on the only consideration of their castes without regard to the other

factors which are relevant and therefore, the social backwardness of the

communities to whom the order applied had been determined in a manner

which is not permissible under Article 15(4) and that itself would introduce an

infirmity which is fatal to the validity of the said classification. It was held that

the sub-classification made by the order between Backward Classes and

More Backward Classes is not justified under Article 15(4) which authorises

special provision being made for the really backward classes. By introducing

two categories, the order purported to devise measures for the benefit of all

the classes of citizens who are less advanced compared to the most

advanced classes in the State which is not within the scope of Article 15(4).

49. It was observed that in considering the scope and extent of the

expression 'backward classes' under Art. 15(4), it is necessary to remember

that the concept of backwardness is not intended to be relative in the sense

that any classes who are backward in relation to the most advanced classes

of the society should be included in it. If such relative tests were to be applied

by reason of the most advanced classes, there would be several layers or

strata of backward classes and each one of them may claim to be included

under Article 15(4). The backwardness under Article 15(4) must be social and

educational. It is not either social or educational but it is both social and

educational.

50. While considering the question of social backwardness observed that

the problem of determining as to who are socially backward classes is very

complex and for determination of which an elaborate investigation and

collection of data and examining the said data in a rational and scientific way

will be required. It was observed that the castes cannot be the sole or the

dominant test to consider in determining social backwardness of groups or

classes of citizens as social backwardness is on the ultimate analysis the

result of poverty, to a very large extent. It is in that context it was held that

both caste and poverty have relevance in determining backwardness of

citizens.

51. While considering the question of educational backwardness of the

classes of citizens, it was noticed by the Hon'ble Supreme Court that the

impugned order proceeded to deal with the question on the basis of the

average of the student population in the last three High School classes in the

State in relation to a thousand citizens of that community and on the basis of

the figures supplied, the Nagan Gowda Committee came to the conclusion

that the State average of student population in the last three High School

classes of all High Schools in the State was 6.9 per thousand. Accordingly, all

castes whose average was less than 6.9 per thousand be added as backward

community and had further held that if the average of any community was less

than 50% of the State average, it should be recorded as constituting the more

backward classes. The Hon'ble Supreme Court held that assuming that the

test applied is rational and permissible under Article 15(4), then also, if the

State average is 6.9 per thousand, a community which satisfied the said test

or is just below the said test cannot be regarded as educationally backward

classes of citizens and that classes of citizens whose average of student

population works below 50% of the State average, are obviously

educationally backward classes of citizens.

52. Coming to the question about the extent of the special provision which it

would be competent for the State to make under Article 15(4), in M.R.Balaji

(supra), it was observed that unless the educational and economic interests of

the weaker sections of the people are promoted quickly and liberally, the ideal

of establishing social and economic equality will not be attained and so, there

can be no doubt that Article 15(4) authorises the State to take adequate steps

to achieve the object which it has in view. The Hon'ble Supreme Court

emphasised that consideration of national interest and the interests of the

community or society as a whole cannot be ignored in determining the

question as to whether the special provision contemplated by Article 15(4) can

be special provision which excludes the rest of the society altogether. It was

observed that if admission to professional and technical colleges is unduly

liberalised, it will be idle to contend that the quality of our graduates would not

suffer. While advocating reservation, it was observed that reservation should

and must be adopted to advance the prospects of the weaker sections of the

society. It was also emphasised that while providing for special measures in

that behalf, care should be taken not to exclude admission to higher

educational centres to the deserving and qualified candidates of other

communities. Special provision contemplated by Article 15(4) like reservation

of posts and appointments contemplated by Article 16(4) must be within

reasonable limits. While expressing no opinion categorically and definitely as

to what would be a proper provision to make, it was observed that speaking

generally and in a broad way, a special provision should be less than 50%;

how much less than 50% would depend upon the relevant prevailing

circumstances in each case. Resultantly, the impugned order was held to be a

fraud on the Constitutional power conferred on the State by Article 15(4).

53. In the majority judgment in Indra Sawhney (supra), at paragraph 681,

the Hon'ble Supreme Court noted eight questions which were framed by the

learned counsel for the parties for consideration and the same read as

follows:

"(I) Whether Article 16(4) is an exception to Article 16(1) and would

be exhaustive of the right to reservation to posts in services under

the State?

(II) What would be the content of the phrase Backward Class in

Article 16(4) of the Constitution and whether caste by itself could

constitute a class and whether economic criterion by itself could

identify a class for Article 16(4) and whether backward Classes in

Article 16(4) would include the Article 46 as well?

(III) If economic criterion by itself could not constitute a Backward

Classes under Article 16(4) whether reservation of posts in

services under the State based exclusively on economic criteria

would be covered by Article 16(1) of the Constitution?

(IV) Can the extent of reservation to posts in the services under

the State under Article 16(4) or, if permitted under Articles 16(1)

and 16(4) together, exceed 50% of the posts in a cadre or Service

under the State or exceed 50% of the appointment in a cadre or

Service in any particular year and can such extent of reservation

be determined without determining the inadequacy of

representation of each class in the different categories and grades

of Services under the State?

(V) Does Article 16(4) permit the classification of 'Backward

Classes' into Backward Classes and Most Backward Classes or

permit classification among them based on economic or other

considerations?

(VI) Would making "any provision" under Article 16(4) for

reservation "by the State" necessarily have to be by law made by

the Legislatures of the State or by law made by Parliament? Or

could such provisions be made by an executive order?

(VII) Will the extent of judicial review be limited or restricted in

regard to the identification of Backward Classes and the

percentage of reservations made for such classes, to a

demonstrably perverse identification or a demonstrably

unreasonable percentage?

(VIII) Would reservation of appointments or posts "in favour of any

Backward Class" be restricted to the initial appointment to the post

or would it extend to promotions as well?

54. At paragraph 682, the Hon'ble Supreme Court re-framed the questions

as follows:

"1(a) Whether the 'provision' contemplated by Article 16(4) must

necessarily be made by the legislative wing of the State?

(b) If the answer to Clause (a) is in the negative, whether an

executive order making such a provision is enforceable without

incorporating it into a rule made under the proviso to Article 309?

2(a) Whether Clause (4) of Article 16 is an exception to Clause (1)

of Article 16?

(b) Whether Clause (4) of Article 16 is exhaustive of the special

provisions that can be made in favour of 'backward class of

citizens'? Whether it is exhaustive of the special provisions that can

be made in favour of all sections, classes or groups?

(c) Whether reservations can be made under Clause (1) of

Article 16 or whether it permits only extending of preferences/

concessions?

3(a) What does the expression 'backward class of citizens' in

Article 16(4) mean?

(b) Whether backward classes can be identified on the basis and

with reference to caste alone?

(c) Whether a class, to be designated as a backward class, should

be situated similarly to the SCs/STs?

(d) Whether the 'means' test can be applied in the course of

identification of backward classes? And if the answer is yes,

whether providing such a test is obligatory?

4(a). Whether the backward classes can be identified only and

exclusively with reference to economic criteria?

(b) Whether a criteria like occupation-cum-income without

reference to caste altogether, can be evolved for identifying the

backward classes?

5. Whether the backward classes can be further categorised into

backward and more backward categories?

6. To what extent can the reservation be made?

(a) Whether the 50% rule enunciated in Balaji a binding rule or only

a rule of caution or rule of prudence?

(b) Whether the 50% rule, if any, is confined to reservations made

under Clause (4) of Article 16 or whether it takes in all types of

reservations that can be provided under Article 16?

(c) Further while applying 50% rule, if any, whether an year should

be taken as a unit or whether the total strength of the cadre should

be looked to?

(d) Whether Devadasan was correctly decided?

7. Whether Article 16 permits reservations being provided in the

matter of promotions?

8. Whether reservations are anti-meritian? To what extent are

Articles 335, 38(2) and 46 of the Constitution relevant in the matter

of construing Article 16?

9. Whether the extent of judicial review is restricted with regard to

the identification of Backward Classes and the percentage of

reservations made for such classes to a demonstrably perverse

identification or a demonstrably unreasonable percentage?

10. Whether the distinction made in the second Memorandum

between 'poorer sections' of the backward classes and others

permissible under Article 16?

11. Whether the reservation of 10% of the posts in favour of 'other

economically backward sections of the people who are not covered

by any of the existing schemes of the reservations' made by the

Office Memorandum dated September 25, 1991 permissible under

Article 16?"

55. In paragraphs 809 and 810, it is stated as follows:

"809. From the above discussion, the irresistible conclusion that

follows is that the reservations contemplated in clause (4) of Article

16 should not exceed 50%.

810. While 50% shall be the rule, it is necessary not to put out of

consideration certain extraordinary situations inherent in the great

diversity of this country and the people. It might happen that in

farflung and remote areas the population inhabiting those areas

might, on account of their being out of the mainstream of national life

and in view of conditions peculiar to and characteristical to them,

need to be treated in a different way, some relaxation in this strict rule

may become imperative. In doing so, extreme caution is to be

exercised and a special case made out."

56. At paragraph 860, the answers to the questions as framed by the

counsel for the parties and as set out in paragraph 681 were recorded as

follows:

"(1) Article 16(4) is not an exception to Article 16(1). It is an

instance of classification inherent in Article 16(1). Article 16(4) is

exhaustive of the subject of reservation in favour of backward

classes, though it may not be exhaustive of the very concept of

reservation. Reservations for other classes can be provided under

Clause (1) of Article 16.

(2) The expression 'backward class' in Article 16(4) takes in 'Other

Backward Classes', SCs, STs and may be some other backward

classes as well. The accent in Article 16(4) is upon social

backwardness. Social backwardness leads to educational

backwardness and economic backwardness. They are mutually

contributory to each other and are intertwined with low occupations

in the Indian society. A caste can be and quite often is a social

class in India. Economic criterion cannot be the sole basis for

determining the backward class of citizens contemplated by Article

16(4). The weaker sections referred to in Article 46 do include

SEBCs referred to in Article 340 and covered by Article 16(4).

(3) Even under Article 16(1), reservations cannot be made on the

basis of economic criteria alone.

(4) The reservations contemplated in Clause (4) of Article 16

should not exceed 50%. While 50% shall be the rule, it is

necessary not to put out of consideration certain extraordinary

situations inherent in the great diversity of this country and the

people. It might happen that in far-flung and remote areas the

population inhabiting those areas might, on account of their being

out of the mainstream of national life and in view of the conditions

peculiar to and characteristic of them need to be treated in a

different way, some relaxation in this strict rule may become

imperative. In doing so, extreme caution is to be exercised and a

special case made out.

For applying this rule, the reservations should not exceed 50% of

the appointments in a grade, cadre or service in any given year.

Reservation can be made in a service or category only when the

State is satisfied that representation of backward class of citizens

therein is not adequate.

To the extent, Devadasan is inconsistent herewith, it is over-ruled.

(5) There is no constitutional bar to classification of backward

classes into more backward and backward classes for the

purposes of Article 16(4). The distinction should be on the basis of

degrees of social backwardness. In case of such classification,

however, it would be advisable- nay, necessary- to ensure

equitable distribution amongst the various backward classes to

avoid lumping so that one or two such classes do not eat away the

entire quota leaving the other backward classes high and dry.

For excluding 'creamy layer', an economic criterion can be adopted

as an indicium or measure of social advancement.

(6) A 'provision' under Article 16(4) can be made by an executive

order. It is not necessary that it should be made by Parliament/

Legislature.

(7) No special standard of judicial scrutiny can be predicated in

matters arising under Article 16(4). It is not possible or necessary

to say more than this under this question.

(8) Reservation of appointments or posts under Article 16(4) is

confined to initial appointment only and cannot extend to providing

reservation in the matter of promotion. We direct that our decision

on this question shall operate only prospectively and shall not

affect promotions already made, whether on temporary, officiating

or regular/ permanent basis. It is further directed that wherever

reservations are already provided in the matter of promotion - be it

Central Services or State Services, or for that matter services

under any Corporation, authority or body falling under the definition

of 'State' in Article 12 - such reservations may continue in operation

for a period of five years from this day. Within this period, it would

be open to the appropriate authorities to revise, modify or re-issue

the relevant rules to ensure the achievement of the objective of

Article 16(4). If any authority thinks that for ensuring adequate

representation of 'backward class of citizens' in any service, class

or category, it is necessary to provide for direct recruitment therein,

it shall be open to it to do so."

57. In R.K.Sabharwal (supra), it was laid down that Article 16(4) of the

Constitution of India permits the State Government to make any provision for

the reservation of appointments or posts in favour of any backward class of

citizen which, in the opinion of the State is not adequately represented in the

services under the State. It is, therefore, incumbent on the State Government

to reach a conclusion that the backward class/classes for which the

reservation is made is not adequately represented in the State Services.

While doing so the State Government may take the total population of a

particular backward class and its representation in the State services. When

the State Government after doing the necessary exercise makes the

reservation and provides the extent of percentage of posts to be reserved for

the said backward class then the percentage has to be followed strictly. The

prescribed percentage cannot be varied or changed simply because some of

the members of the backward class have already been appointed/promoted

against the general seats. The roster point which is reserved for a backward

class has to be filled by way of appointment/promotion of the member of the

said class. No general category candidate can be appointed against a slot in

the roster which is reserved for the backward class. The fact that considerable

number of members of a backward class have been appointed/promoted

against general seats in the State services may be a relevant factor for the

State Government to review the question of continuing reservation for the said

class but so long as the instructions/rules providing certain percentage of

reservations for the backward classes are operative the same have to be

followed.

58. In M. Nagaraj (supra), the petitioner had prayed for quashing of the

Constitution (Eighty-Fifth Amendment) Act, 2001 inserting Article 16(4A) of the

Constitution retrospectively from 17.6.1995 providing reservation in promotion

with consequential seniority as being unconstitutional and violative of the

basic structure. Article 16(4A) is inspired by the observations in Indra

Sawhney (supra) vide paragraphs 802 and 803 in which the Hon'ble Supreme

Court had observed that in order to avoid lumping of OBC, SC and ST which

would make OBC take away all the vacancies leaving SC and ST high and

dry, the State concerned was entitled to categorise and sub- classify SCs and

STs on one hand vis-a-vis OBC on the other hand. In paragraphs 121, 122,

123, it was observed as follows:

"121. The impugned constitutional amendments by which Articles

16(4A) and 16(4B) have been inserted flow from Article 16(4). They do

not alter the structure of Article 16(4). They retain the controlling factors

or the compelling reasons, namely, backwardness and inadequacy of

representation which enables the States to provide for reservation

keeping in mind the overall efficiency of the State administration under

Article 335. These impugned amendments are confined only to SCs

and STs. They do not obliterate any of the constitutional requirements,

namely, ceiling limit of 50% (quantitative limitation), the concept of

creamy layer (qualitative exclusion), the sub-classification between

OBCs on one hand and SCs and STs on the other hand as held in

Indra Sawhney, the concept of post-based roster with inbuilt concept of

replacement as held in R.K. Sabharwal.

122. We reiterate that the ceiling limit of 50%, the concept of creamy

layer and the compelling reasons, namely, backwardness, inadequacy

of representation and overall administrative efficiency are all

constitutional requirements without which the structure of equality of

opportunity in Article 16 would collapse.

123. However, in this case, as stated above, the main issue concerns

the "extent of reservation". In this regard the State concerned will have

to show in each case the existence of the compelling reasons, namely,

backwardness, inadequacy of representation and overall administrative

efficiency before making provision for reservation. As stated above, the

impugned provision is an enabling provision. The State is not bound to

make reservation for SCs/STs in matter of promotions. However if they

wish to exercise their discretion and make such provision, the State

has to collect quantifiable data showing backwardness of the class and

inadequacy of representation of that class in public employment in

addition to compliance of Article 335. It is made clear that even if the

State has compelling reasons, as stated above, the State will have to

see that its reservation provision does not lead to excessiveness so as

to breach the ceiling limit of 50% or obliterate the creamy layer or

extend the reservation indefinitely."

59. In Ashoka Kumar Thakur (supra), insertion of Article 15(5) by the

Constitution (Ninety-third Amendment) Act, 2005, which reads as under, was

challenged:

"15. (5) Nothing in this article or in sub-clause (g) of Clause (1) of

Article 19 shall prevent the State from making any special provision, by

law, for the advancement of any socially and educationally backward

classes of citizens or for the Scheduled Castes or the Scheduled

Tribes insofar as such special provisions relate to their admission to

the educational institutions including private educational institutions,

whether aided or unaided by the State, other than the minority

educational institutions referred to in Clause (1) of Article 30".

60. After the above Constitution (Ninety-third Amendment Act), 2005, the

Parliament passed Central Educational Institutions (Reservation in Admission)

Act 2006 (Act 5 of 2007) wherein Section 3 provided for reservation of 15%

seats for Scheduled Castes, 7 ½ % of seats for Scheduled Tribes and 27% for

Other Backward Classes in the State aided institutions which were defined as

"Central Educational Institutions". The order of the Court in Ashoka Kumar

Thakur (supra) was as follows:

"668. The Constitution (Ninety-third Amendment) Act, 2005, is valid

and does not violate the "basic structure" of the Constitution so far as it

relates to the State-maintained institutions and aided educational

institutions. Question whether the Constitution (Ninety-third

Amendment) Act, 2005 would be constitutionally valid or not so far as

"private unaided" educational institutions are concerned, is not

considered and left open to be decided in an appropriate case.

Bhandari J, in his opinion, has, however, considered the issue and has

held that the Constitution (Ninety-third Amendment) Act, 2005 is not

constitutionally valid so far as private unaided educational institutions

are concerned.

669. Act 5 of 2007 is constitutionally valid subject to the definition of

"Other Backward Classes" in Section 2(g) of Act 5 of 2007 being

clarified as follows: If the determination of "Other Backward Classes"

by the Central Government is with reference to a caste, it shall exclude

the "creamy layer" among such caste.

670. Quantum of reservation of 27% of seats to Other Backward

Classes in the educational institutions provided in the Act is not illegal.

671. Act 5 of 2007 is not invalid for the reason that there is no time-limit

prescribed for its operation but majority of Judges are of the view that

the review should be made as to the need for continuance of

reservation at the end of 5 years.

672. The writ petitions are disposed of in the light of majority judgment.

However, in Contempt Petition No. 112 of 2007 in WPC No. 265 of

2006, no orders are required."

61. In Union of India v. Ramesh Ram & Others, reported in (2010) 7 SCC

234, a Constitution Bench reiterated that the aggregate reservation should not

exceed 50% of all the available vacancies, in accordance with the decision in

Indra Sawhney (supra).

62. In Jarnail Singh & Others-I (supra), the controversy centered around

interpretation of Articles 16(4-A) and 16(4-B), 335, 341 and 342 of the

Constitution of India. Arguments were advanced for reconsideration of the

judgment rendered in Nagaraj (supra), which is a later judgment, on the

ground that it was in conflict with E.V.Chinnaiah v. State of A.P., reported in

(2005) 1 SCC 394 as well as on some other grounds. It was observed by the

Hon'ble Supreme Court that in E.V.Chennaiah (supra), the Supreme Court

was dealing with a completely different problem, apart from dealing with a

State statute and not a constitutional amendment, as was dealt in Nagaraj

(supra). However, it was held that the observations in Nagaraj (supra) that

the State has to collect quantifiable data showing backwardness of the SCs

and STs was contrary to the decision in Indra Sawhney (supra) and therefore

had to be declared as bad on that ground. It was observed that the whole

object of reservation is to see that the backward classes of citizens move

forward so that they may march hand in hand with other citizens on an equal

basis. This will not be possible if only the creamy layer within that class bag all

the coveted jobs in the public sector and perpetuate themselves, leaving the

rest of the class as backward as they always were. This being the case, it is

clear that when a court applies the creamy layer principle to SCs and STs, it

does not in any manner tinker with the Presidential List under Article 341 and

342 of the Constitution of India. The caste or group or sub-group named in the

said List continues exactly as before. It is only those persons within that group

or sub-group who have come out of untouchability or backwardness by virtue

of belonging to the creamy layer, who are excluded from the benefit of

reservation. Even these persons who are contained within the group or sub-

group in the Presidential Lists continue to be within those Lists. It is only when

it comes to the application of the reservation principle under Articles 14 and

16 that the creamy layer within that sub-group is not given the benefit of such

reservation. In view of the above, the Hon'be Supreme Court held that when

in Nagaraj (supra), when the creamy layer test to SCs and STs was applied in

exercise of application of the basic structure test to uphold the constitutional

amendments leading to Articles 16(4-A) and 16(4-B), it did not in any manner

interfere with Parliament's power under Article 341 and 342, and therefore, in

Jarnail Singh-I (supra), it was observed that there was no necessity to refer

the judgment in Nagaraj (supra) to a Seven-Judge Bench.

63. In B.K. Pavitra (supra), the Hon'ble Supreme Court, observed that for

equality to be truly effective or substantive, the principle must recognize

existing inequalities in society to over come them. Reservations are thus not

an exception to the rule of equality of opportunity. They are rather the

fulfilment of effective and substantive equality by accounting for the structural

conditions into which people are born. If Article 16(1) merely postulates the

principle of formal equality of opportunity, then Article 16(4), by enabling

reservations due to existing inequalities, becomes an exception to the strict

rule of formal equality in Article 16(1). However, Article 16(1) itself sets out the

principle of substantive equality including the recognition of existing

inequalities, then Article 16(4) becomes the enunciation of one particular facet

of the rule of substantive equality set out in Article 16(1). With regard to

adequacy of representation, it was observed that the same has to be

assessed with reference to a benchmark on adequacy, which conventionally,

the same is linked by the State and Central Governments the percentage of

reservation for the SCs and STs to their percentage of population and

accordingly it was held that it is open to the State to make reservation in

promotion for SCs and STs proportionate to their representation in general

population.

64. In Dr. Jaishri Laxmanrao Patil (supra), six questions were formulated

which read as follows:

"(1) Whether judgment in Indra Sawhney v. Union of India needs to

be referred to a larger Bench or requires a re-look by the larger

Bench in the light of subsequent constitutional amendments,

judgments and changed social dynamics of the society, etc.?

(2) Whether Maharashtra State Reservation (of Seats for Admission

in Educational Institutions in the State and for Appointments in the

Public Services and Posts under the State) for Socially and

Educationally Backward Classes (SEBC) Act, 2018 as amended in

2019 granting 12% and 13% reservation for Maratha community in

addition to 50% social reservation is covered by exceptional

circumstances as contemplated by the Constitution Bench in Indra

Sawhney case?

(3) Whether the State Government on the strength of Maharashtra

State Backward Class Commission Report chaired by M.C.Gaikwad

has made out a case of existence of extraordinary situation and

exceptional circumstances in the State to fall within the exception

carved out in the judgment of Indra Sawhney case?

(4) Whether the Constitution (One Hundred and Second) Amendment

deprives the State Legislature of its power to enact a legislation

determining the socially and economically backward classes and

conferring the benefits of the said community under its enabling

power?

(5) Whether, State power to legislate in relation to "any backward

class" under Article 15(4) and 16(4) is anyway abridged by Article

342-A read with Article 366(26-C) of the Constitution of India?

(6) Whether, Article 342-A of the Constitution abrogates States'

power to legislate or classify in respect of "any backward class of

citizens" and thereby affects the federal policy/structure of the

Constitution of India? "

65. Hon'ble Justice L. Nageswara Rao, Hon'ble Justice Hemant Gupta and

Hon'ble Justice S. Ravindra Bhatt, concurred with Hon'ble Justice Ashok

Bhushan and Hon'ble Justice S. Abdul Nazir in respect of question No. 1, 2

and 3 whereas, with regard to question No. 4, 5 and 6, Hon'ble Justice L.

Nageswara Rao and Hon'ble Justice Hemant Gupta concurred with Hon'ble

Justice S. Ravindra Bhatt.

66. At paragraphs 10 and 194, Hon'ble Justice S. Ravindra Bhatt stated as

follows:

"10. A careful reading of the judgments in Indra Sawhney v.

Union of India, clarifies that seven out of nine judges concurred that

there exists a quantitative limit on reservation - spelt out at 50%. In

the opinion of four judges, therefore, per the judgment of B.P. Jeevan

Reddy, J., this limit could be exceeded under extraordinary

circumstances and in conditions for which separate justification has

to be forthcoming by the State or the agency concerned. However,

there is unanimity in the conclusion by all seven judges that an outer

limit for reservation should be 50%. Undoubtedly, the other two

judges, Ratnavel Pandian and P.B. Sawant, JJ. indicated that there is

no general rule of 50% limit on reservation. In these circumstances,

given the general common agreement about the existence of an

outer limit, i.e. 50%, the petitioner's argument about the incoherence

or uncertainty about the existence of the rule or that there were

contrary observations with respect to absence of any ceiling limit in

other judgments (the dissenting judgments of K.Subbarao, in T.

Devadasan v Union of India, the judgments of S.M. Fazal Ali and

Krishna Iyer, JJ. in State of Kerala v N.M. Thomas and the judgment

of Chinnappa Reddy, J. in K.C. Vasanth Kumar v. State of

Karnataka) is not an argument compelling a review or reconsideration

of Indra Sawhney rule.

xxx xxx xxx

"194. In view of the above discussion, my conclusions are as follows:

194.1. Re Point (1): Indra Sawhney does not require to be referred to

a larger Bench nor does it require reconsideration in the light of

subsequent constitutional amendments, judgments and changed

social dynamics of the society, for the reasons set out by Ashok

Bhushan, J. and my reasons, in addition.

194.2. Re Point (2): The Maharashtra State Reservation (of Seats for

Admission in Educational Institutions in the State and for

Appointments in the Public Services and Posts under the State) for

Socially and Educationally Backward Classes (SEBC) Act, 2018 as

amended in 2019 granting 12% and 13% reservation for Maratha

community in addition to 50% social reservation is not covered by

exceptional circumstances as contemplated by the Constitution

Bench in Indra Sawhney case. I agree with the reasoning and

conclusions of Ashok Bhushan, J. on this point.

194.3. Re Point (3): I agree with Ashok Bhushan, J. that the State

Government, on the strength of the Maharashtra State Backward

Class Commission Report chaired by M.C. Gaikwad has not made

out a case of existence of extraordinary situation and exceptional

circumstances in the State to fall within the exception carved out in

Indra Sawhney."

67. Question Nos. 4, 5 and 6 essentially pertain to interpretation of Article

342-A of the Constitution of India, which is not relevant for the purpose of

these cases.

68. It will also be relevant to take note of paragraphs 459, 474, 476, 480,

481, 515, 520 and 542 dealing with the first three questions rendered in the

judgment of Hon'ble Justice Ashok Bhushan.

"459. We have noticed above that the majority judgment in Indra

Sawhney has laid down that reservation shall not exceed 50% as a

rule. In the majority opinion, however, it was held that looking to the

diversity of the country there may be some extraordinary situations

where reservation in exceptional cases is made exceeding 50% limit.

In this respect, we may again refer to paras 809 and 810 of the

judgment of Indra Sawhney by which the above proposition of law

was laid down. Paras 809 and 810 are to the following effect: (SCC p.

735)

"809. From the above discussion, the irresistible conclusion that

follows is that the reservations contemplated in clause (4) of Article

16 should not exceed 50%.

810. While 50% shall be the rule, it is necessary not to put out of

consideration certain extraordinary situations inherent in the great

diversity of this country and the people. It might happen that in far-

flung and remote areas the population inhabiting those areas might,

on account of their being out of the mainstream of national life and in

view of conditions peculiar to and characteristical to them, need to be

treated in a different way, some relaxation in this strict rule may

become imperative. In doing so, extreme caution is to be exercised

and a special case made out."

xxx xxx xxx

474. We may revert back to para 810 where Indra Sawhney has

given illustration which illustration is regarding certain extraordinary

situations. The exact words used in para 810 are: (SCC p. 735)

"810. ... It might happen that in far-flung and remote areas the

population inhabiting those areas might, on account of their being out

of the mainstream of national life and in view of conditions peculiar to

and characteristical to them, need to be treated in a different way,

some relaxation in this strict rule may become imperative. In doing

so, extreme caution is to be exercised and a special case made out."

476. This Court in several judgments has noticed that what can be

the extraordinary situations as contemplated in para 810 in few other

cases. We have referred above the three-Judge Bench judgment in

Union of India v. Rakesh Kumar {(2010) 4 SCC 50}, where the three-

Judge Bench held that exceptional case of 50% ceiling can be in

regard to Panchayats in scheduled areas. The above three-Judge

Bench has also been approved and reiterated by the Constitution

Bench of this Court in K. Krishna Murthy {(2010) 7 SCC 202} . In the

above cases this Court was examining the reservation in Panchayats.

In the context of Part IX of the Constitution, 50% ceiling principle was

applied but exception was noticed.

xxx xxx xxx

480. From the above, it is clear that both the Commission and the

High Court treated the extraordinary situations with regard to

exceeding 50% for granting separate reservation to Marathas, the

fact that population of backward class is 85% and reservation limit is

only 50%. The above extraordinary circumstances as opined by the

Commission and approved by the High Court is not extraordinary

situation as referred to in para 810 of Indra Sawhney judgment. The

Marathas are dominant forward class and are in the mainstream of

national life. The above situation is not an extraordinary situation

contemplated by Indra Sawhney judgment and both the Commission

and the High Court fell in error in accepting the above circumstances

as extraordinary circumstance for exceeding the 50% limit. At this

stage, we may notice that what was said by Dr. Ambedkar in the

Constituent Assembly Debates dated 30-11-1948 while debating draft

Article 10(3) [Article 16(4) of the Constitution]. Dr Ambedkar by giving

an illustration said: (CAD Vol. VII)

"... Supposing, for instance, we were to concede in full the demand of

those communities who have not been so far employed in the public

services to the fullest extent, what would really happen is, we shall be

completely destroying the first proposition upon which we are all

agreed, namely, that there shall be an equality of opportunity. Let me

give an illustration. Supposing, for instance, reservations were made

for a community or a collection of communities, the total of which

came to something like 70% of the total posts under the State and

only 30% are retained as the unreserved. Could anybody say that the

reservation of 30% as open to general competition would be

satisfactory from the point of view of giving effect to the first principle,

namely, that there shall be equality of opportunity? It cannot be in my

judgment. Therefore the seats to be reserved, if the reservation is to

be consistent with clause (1) of Article 10, must be confined to a

minority of seats. It is then only that the first principle could find its

place in the Constitution and effective in operation."

481. The illustration given by Dr Ambedkar that supposing 70% posts

are reserved and 30% may retain as unreserved, can anybody say

that 30% as open to general competition would be satisfactory from

point of view of giving effect to the first principle of equality, the

answer given by Dr Ambedkar was in the negative. Thus, Constituent

Assembly by giving illustration has already disapproved principle

which is now propounded by the High Court. We cannot approve the

view of the High Court based on the same view taken by the

Commission.

xxx xxx xxx

515. The reservation under Article 16(4) of the Constitution is

enabling power of the State to make any provision for reservation of

appointment or posts in favour of other backward class of citizens

who in the opinion of the State is not adequately represented in the

services under the State. The condition precedent for exercise of

power under Article 16(4) are that the backward class is not

adequately represented in the services under the State.

xxx xxx xxx

520. The word "adequate" is a relative term used in relation to

representation of different caste and communities in public

employment. The objective of Article 16(4) is that backward class

should also be put in mainstream and they are to be enabled to share

power of the State by affirmative action. To be part of public service,

as accepted by the society of today, is to attain social status and play

a role in governance. The governance of the State is through service

personnel who play a key role in implementing government policies,

its obligation and duties. The State for exercising its enabling power

to grant reservation under Article 16(4) has to identify inadequacy in

representation of backward class who is not adequately represented.

For finding out adequate representation, the representation of

backward class has to be contrasted with representation of other

classes including forward classes. It is a relative term made in

reference to representation of backward class, other caste and

communities in public services.

xxx xxx xxx

542. Indra Sawhney has categorically held that what is required by

the State for providing reservation under Article 16(4) is not

proportionate representation but adequate representation. The

Commission thus proceeds to examine the entitlement under Article

16(4) on the concept of proportionate representation in the State

services which is a fundamental error committed by the Commission."

69. While dealing with the scope and reach of judicial scrutiny in Dr. Jaishri

Laxmanrao Patil (supra), at paragraphs 508, 509 and 515, it is stated as

follows:

"508. Indra Sawhney had referred to the judgment of this Court in

Barium Chemicals {AIR 1967 SC 295} for the scope and reach of

judicial scrutiny. We need to refer the test enunciated in Barium

Chemicals. The Constitution Bench in Barium Chemicals had

occasion to consider the expression "if in the opinion of the Central

Government occurring in Section 237 of the Companies Act, 1956".

Hidayatullah, J. laid down that no doubt the formation of opinion is

subjective but the existence of the circumstances relevant to the

inference as the sine qua non for action must be demonstrable. The

following observations were made in para 27: ( Barium Chemicals

case, AIR p. 309)

"27. ... No doubt the formation of opinion is subjective but the

existence of circumstances relevant to the inference as the sine

qua non for action must be demonstrable. If the action is

questioned on the ground that no circumstances leading to an

inference of the kind contemplated by the section exists, the action

might be exposed to interference unless the existence of the

circumstances is made out. As my Brother Shelat has put it

trenchantly: (Barium Chemicals case, AIR p. 325, para 64)

'64. ... It is not reasonable to say that the clause permitted the

Government to say that it has formed the opinion on circumstances

which it thinks exist....'

Since the existence of "circumstances" is a condition fundamental

to the making of an opinion, the existence of the circumstances, if

questioned, has to be proved at least prima facie."

509. Shelat, J. with whom Hidayatullah, J. has agreed in para 63

laid down the following: (Barium Chemicals case, AIR p. 324)

"63. ... Therefore, the words, "reason to believe" or "in the opinion

of" do not always lead to the construction that the process of

entertaining "reason to believe" or "the opinion" is an altogether

subjective process not lending itself even to a limited scrutiny by

the court that such "a reason to believe" or "opinion" was not

formed on relevant facts or within the limits or as Lord Radcliffe

and Lord Reid called the restraints of the statute as an alternative

safeguard to rules of natural justice where the function is

administrative."

515. The reservation under Article 16(4) of the Constitution is

enabling power of the State to make any provision for reservation

of appointment or posts in favour of other backward class of

citizens who in the opinion of the State is not adequately

represented in the services under the State. The conditions

precedent for exercise of power under Article 16(4) are that the

backward class is not adequately represented in the services

under the State."

70. At paragraph 688, conclusions in Dr. Jaishri Laxmanrao Patil (supra) is

recorded. Conclusions relevant for our purpose, namely, 688.1 to 688.21 are

reproduced here in below.

"688. From our foregoing discussion and finding we arrive at the

following conclusions:

688.1. The greatest common measure of agreement in six

separate judgments delivered in Indra Sawhney is:

688.1.1. Reservation under Article 16(4) should not exceed 50%.

688.1.2. For exceeding reservation beyond 50%, extraordinary

circumstances as indicated in para 810 of B.P. Jeevan Reddy, J.

should exist for which extreme caution is to be exercised.

688.2. The 50% rule spoken in Balaji and affirmed in Indra

Sawhney is to fulfil the objective of equality as engrafted in Article

14 of which Articles 15 and 16 are facets. 50% is reasonable and it

is to attain the object of equality. To change the 50% limit is to

have a society which is not founded on equality but based on caste

rule.

688.3. We are of the considered opinion that the cap on

percentage of reservation as has been laid down by the

Constitution Bench in Indra Sawhney is with the object of striking a

balance between the rights under Articles 15(1) and 15(4) as well

as Articles 16(1) and 16(4). The cap on percentage is to achieve

principle of equality and with the object to strike a balance which

cannot be said to be arbitrary or unreasonable.

688.4. Providing reservation for advancement of any socially and

educationally backward class in public services is not the only

means and method for improving the welfare of backward class.

The State ought to bring other measures including providing

educational facilities to the members of backward class free of

cost, giving concession in fee, providing opportunities for skill

development to enable the candidates from the backward class to

be self-reliant.

688.5. There can be no quarrel that society changes, law changes,

people change but that does not mean that something which is

good and proven to be beneficial in maintaining equality in the

society should also be changed in the name of change alone.

688.6. When the Constitution Bench in Indra Sawhney held that

50% is upper limit of reservation under Article 16(4), it is the law

which is binding under Article 141 and to be implemented.

688.7. We find that the Constitution Bench judgment in Indra

Sawhney is also fully applicable in reference to Article 15(4) of the

Constitution of India.

688.8. The setting aside of 50% ceiling by the eleven-Judge Bench

in T.M.A. Pai Foundation {(2002) 8 SCC 481} as was laid down by

St. Stephen's case {(1992) 1 SCC 558} i.e. 50% ceiling in

admission in aided minority institutions has no bearing on the

principle of 50% ceiling laid down by Indra Sawhney with respect to

reservation. The judgment of T.M.A. Pai was in reference to rights

of minority under Article 30 and is not relevant for reservation

under Articles 16(4) and 15(4) of the Constitution.

688.9. The Constitution (Eighty-first Amendment) Act, 2000 by

which clause (4-B) was inserted in Article 16 makes it clear that

ceiling of 50% "has now received constitutional recognition".

688.10. We fully endorse the submission of Shri Rohatgi that

extraordinary situations indicated in para 810 of Indra Sawhney

case were only illustrative and cannot be said to be exhaustive. We

however do not agree with Mr Rohatgi that para 810 provided only

a geographical test. The use of the expression "on being out of the

mainstream of national life", is a social test, which also needs to be

fulfilled for a case to be covered by exception.

688.11. We do not find any substance in any of the 10 grounds

urged by Shri Rohatgi and Shri Kapil Sibal for revisiting and

referring the judgment of Indra Sawhney to a larger Bench.

688.12. What was held by the Constitution Bench in Indra

Sawhney on the relevance and significance of the principle of stare

decisis clearly binds us. The judgment of Indra Sawhney has stood

the test of time and has never been doubted by any judgment of

this Court. The Constitution Bench judgment of this Court in Indra

Sawhney neither needs to be revisited nor referred to a larger

Bench for consideration.

688.13. The Constitution Bench in M. Nagaraj does not contain any

ratio that ceiling of 50% reservation may be exceeded by showing

quantifiable contemporary data relating to backwardness. The

Commission has completely misread the ratio of the judgment,

when the Commission took the view that on the quantifiable data

ceiling of 50% can be breached.

688.14. The Commission and the High Court found existence of

the extraordinary situations with regard to exceeding 50% ceiling in

respect to grant of separate reservation to Marathas because the

population of backward class is 80% and reservation limit is only

50%, containing the Marathas in pre-existing reservation for OBC

shall not be justice to them, which circumstance is not covered

under the parameters indicated in Indra Sawhney case as

extraordinary circumstance to breach 50% ceiling.

688.15. We have found that no extraordinary circumstances were

made out in granting separate reservation of Maratha community

by exceeding the 50% ceiling limit of reservation. The 2018 Act

violates the principle of equality as enshrined in Article 16. The

exceeding of ceiling limit without there being any extraordinary

circumstances clearly violates Articles 14 and 16 of the

Constitution which makes the enactment ultra vires.

688.16. The proposition is well settled that Commissions' reports

are to be looked into with deference. However, one of the

parameter of scrutiny of Commission's report as approved by this

Court is that on the basis of data and materials referred to in the

report whether conclusions arrived at by the Commission are

justified.

688.17. The measures taken under Articles 15(4) and 16(4) can be

examined as to whether they violate any constitutional principle,

and are in conformity with the rights under Articles 14, 15 and 16 of

the Constitution. The scrutiny of measures taken by the State,

either executive or legislative, thus, has to pass the test of

constitutional scrutiny.

688.18. The word "adequate" is a relative term used in relation to

representation of different castes and communities in public

employment. The objective of Article 16(4) is that backward class

should also be put in mainstream to enable to share power of the

State by affirmative action. To be part of public service, as

accepted by the society of today, is to attain social status and play

a role in governance.

688.19. We have examined the issues regarding representation of

Marathas in State services on the basis of facts and materials

compiled by Commission and obtained from the States and other

sources. The representation of Marathas in public services in

Grades A, B, C and D comes to 33.23%, 29.03%, 37.06% and

36.53% computed from out of the open category filled posts, is

adequate and satisfactory representation of Maratha community.

One community bagging such number of posts in public services is

a matter of pride for the community and its representation in no

manner can be said to be not adequate in public services.

688.20. The Constitutional precondition for providing reservation as

mandated by Article 16(4) is that the backward class is not

adequately represented in the public services. The Commission

laboured under misconception that unless Maratha community is

not represented equivalent to its proportion, it is not adequately

represented. Indra Sawhney has categorically held that what is

required by the State for providing reservation under Article 16(4)

is not proportionate representation but adequate representation.

688.21. The Constitutional precondition as mandated by Article

16(4) being not fulfilled with regard to Maratha class, both the

Gaikwad Commission's Report/Report of the Gaikwad Commission

and consequential legislation are unsustainable."

71. In Jarnail Singh & Others-II (supra), with regard to proportionate

representation as test of adequacy in promotional posts, the Hon'ble Supreme

Court had observed as follows:

"3) PROPORTIONATE REPRESENTATION AS TEST OF ADEQUACY

30. In R.K. Sabharwal (supra), it was observed that State

Governments may take the total population of a particular Backward

Class and its representation in the State services for the purpose of

coming to a conclusion that there is inadequate representation in the

State services. In M. Nagaraj (supra), this Court was of the

considered view that the exercise of collecting quantifiable data

depends on numerous factors, with conflicting claims to be optimised

by the administration in the context of local prevailing conditions in

public employment. As equity, justice and efficiency are variable

factors and are context-specific, how these factors should be

identified and counter-balanced will depend on the facts and

circumstances of each case. The attempt of the learned Attorney

General for India to impress upon this Court that the proportion of

SCs and STs in the population of India should be taken as the test for

determining whether they are adequately represented in promotional

posts, did not yield results. This Court in Jarnail Singh (supra) found

no fault with M. Nagaraj (supra) regarding the test for determining the

adequacy of representation in promotional posts in the State. While

emphasising the contrast in the language used between Article 330

and Articles 16(4-A) and 16(4-B) of the Constitution, this Court

declined the invitation of the learned Attorney General for India to

hold that the proportion of SCs and STs to the population of India

should be the test for determining inadequacy of representation in

promotional posts. Therefore, we are not persuaded to express any

opinion on this aspect. It is for the State to assess the inadequacy of

representation of SCs and STs in promotional posts, by taking into

account relevant factors."

72. While striking down Rule 9.3 of the Madhya Pradesh Medical and Dental

Graduate Entrance Examination Rules, 2003, which increased the percent of

reservation to 56.94%, the High Court of Madhya Pradesh, in Mayank Jain

(supra) had observed as follows:

"In this context we may refer with profit to the Constitution Bench

decision rendered in the case of Dr. Preeti Shrivastava v. State of M.P.

and Ors., {AIR 1999 SC 2894}, wherein the Apex Court held as

under:--

"...... While the object of Article 15(4) is to advance equality

principle by providing for protective discrimination in favour of the

weaker sections so that they may become stronger and be able to

compete equality with others more fortunate, one can not also

ignore the wider interests of society while devising such special

provisions. Undoubtedly, protective discrimination in favour of

backward, including Scheduled Castes and Scheduled Tribes is

as much in the interest of society as the protected groups. At the

same time, there may be other national interests, such as

promoting excellence at the highest level and providing the best

talent in the country with the maximum available facilities to excel

and contribute to society, which have also to be borne in mind.

Special provisions must strike a reasonable balance between

these diverse national interests. Moreover, study and training at

the level of specialities and super-specialities in medicine involve

discharging the duties attached to certain specified medical posts

in the hospitals attached to the medical institutions giving

education in specialities and super-specialities......."

We are conscious that the aforesaid decision was rendered

in the context of reservation for admission to the Post Graduate

Course in various professional faculties but we have referred to

the aforesaid paragraph to indicate what is the view of the Apex

Court in relation to weaker sections and what their Lordships have

stated therein. We may repeat at the cost of repetition that the

cause put forth by the State for advancement of the weaker

section can not distort the dictum of the Apex Court. It was

contended before us that in certain exceptional cases extra

reservation is permissible. But, in our considered opinion, the

present one does not fit into the said prism. When the students

are appearing in the examination harbouring hope that when they

would qualify they would be selected their hopes can not be

marred or smothered by ushering in a rule of this type. The said

Rule does not subserve the constitutional philosophy and as we

have noted earlier it runs contrary to the principles laid down by

the Apex Court. If we allow ourselves to say so, an innovative

attempt has been made to frame a rule to enhance the conception

of reservation which the law prescribes. By no stretch of

rationalization or ratiocination it can be conceived that this is the

field where this innovative approach is warranted. On the contrary,

it is absolutely unthinkable."

73. Grant of reservation under Articles 15(4) or 16(4), either by legislative

measure or by an executive order are measures which act as a tool and

means to attain the constitutional goal of fulfilment of the principle of equality.

Such reservation are enabling provisions to facilitate the State to make any

provision for reservation for appointment on a post in favour of backward class

of citizens. Unless the educational and economic interest of the weaker

sections of the people are promoted by affirmative action, the constitutional

goal of establishing social and economic equality will not be attained and as

such, while Article 15(4) provides for making any special provision for the

advancement of any socially and educationally backward classes of citizens

or for the SCs and STs, Article 15(5) provides for making any special

provision for advancement of any socially and educationally backward classes

of citizens or for the SCs and STs relating to their admission to educational

institutions including aided or unaided private educational institutions other

than minority educational institutions referred to in Article 30(1). It is worth

remembering that framers of the Constitution intended the Constitution to

bring in winds of social change in a caste-ridden society. It needs no

reiteration that equality has been recognized as a basic feature of our

Constitution and to preserve equality, a harmonious balance has to be struck

to ensure that the fundamental ethos and the spirit as encapsulated in Articles

14 and 16 reign supreme and at the same time, to ensure that it galvanises

social and economic upliftment of the backward classes. The condition

precedent for exercise of power under Article 16(4) is that backward class is

not adequately represented in the services under the State. Reservation can

be made in service and educational institutions only when the State is

satisfied that representation of backward classes of citizens therein is not

adequate. In order to ascertain the extent of reservation, the State has to

justify the existence of compelling reasons, namely, backwardness,

inadequacy in representation and overall administrative efficiency before

making provision for reservation.

74. The Hon'ble Supreme Court in Indra Sawhney (supra) had observed

that not only should a class be a backward class for meriting reservations, it

should also be inadequately represented in the services under the State. The

language of Clause (4) makes it clear that the question whether a backward

class of citizens is not adequately represented in the services under the State

is a matter within the subjective satisfaction of the State. This opinion can be

formed by the State on its own, i.e., on the basis of the material it has in its

possession already or it may gather such material through a

Commission/Committee, person or authority. There must be some material

upon which the opinion is formed. While observing that in a matter of the

present nature, the Court should show due deference to the opinion of the

State, it does not, however, mean that the opinion formed is beyond judicial

scrutiny altogether. It was further held that Article 16(4) speaks about

adequate representation and not proportionate representation and adequate

representation cannot be read as proportionate representation. Accordingly, it

was held that it was not possible to accept the theory of proportionate

representation, though the proportion of population of backward classes to

the total population would certainly be relevant. It was held that the power

conferred by Article 16(4) should be exercised reasonably and fairly, in a fair

manner and within reasonably limits - and what is more reasonable than to

say that reservation under Clause 16(4) shall not exceed 50% of the

appointments or posts, barring certain extra-ordinary situations. Accordingly, it

was held that it is an irresistible conclusion that the reservation contemplated

in Article 16(4) should not exceed 50%. While holding 50% to be the rule, it

was also observed that it is necessary to point out certain extraordinary

situations inherent in the great diversity of our country and the people. It might

so happen that in far-flung and remote areas the population inhabiting those

areas might, on account of their being out of the main stream of national life

and in view of conditions peculiar to and characteristical to them, they need to

be treated in a different way, some relaxation in this strict rule may become

imperative. In doing so, extreme caution is to be exercised and a special case

made out. The Hon'ble Supreme Court also held that for the purpose of

applying the rule of 50%, a year should be taken as the unit and not the entire

strength of the cadre, service or the unit, as the case may be.

75. It will be appropriate to extract from paragraph 6 of the return filed to the

application for stay wherein the number of posts for SCs, STs and OBCs in

the State and the appointments made are indicated.

"6..........It is humbly submitted that, in fact, the total number of

vacancies with respect to STs, SCs and OBCs in the State are

currently as follows for the State-cadre posts: for SCs there are 240

sanctioned Class I posts out of which 98 are filled thereby resulting in

a vacancy of 142 posts (i.e. 40.83%); for STs there are 483

sanctioned Class I posts out of which 155 are filled thereby resulting in

a vacancy of 327 posts (i.e. 23.86%); for OBCs there are 230

sanctioned Class I posts out of which 103 are filled thereby resulting in

a vacancy of 131 posts (i.e. 40.02%). Similarly, for SCs there are 3283

sanctioned Class II posts out of which 2000 are filled thereby resulting

in a vacancy of 1283 posts (i.e. 60.92%); for STs there are 4758

sanctioned Class II posts out of which 2594 are filled thereby resulting

in a vacancy of 2164 posts (i.e. 54.52%); for OBCs there are 3020

sanctioned Class II posts out of which 1545 are filled thereby resulting

in a vacancy of 1475 posts (i.e. 51.16%). Then, for SCs there are

13948 sanctioned Class III posts out of which 9449 are filled thereby

resulting in a vacancy of 4499 posts (i.e. 67.74%); for STs there are

23816 sanctioned Class III posts out of which 20662 are filled thereby

resulting in a vacancy of 3154 posts (i.e. 86.76%); for OBCs there are

10971 sanctioned Class III posts out of which 12802 are filled thereby

resulting in a surplus of 1831 posts (i.e. 116.69%). Finally, for SCs

there are 1125 sanctioned Class IV posts out of which 768 are filled

thereby resulting in a vacancy of 357 posts (i.e. 68.27%); for STs

there are 1817 sanctioned Class III posts out of which 1158 are filled

thereby resulting in a vacancy of 659 posts (i.e. 63.73%); for OBCs

there are 1336 sanctioned Class III posts out of which 880 are filled

thereby resulting in a vacancy of 456 posts (i.e. 65.87%).

Moreover, with respect to district-cadre posts in the State the

figures are as follows: for SCs there are 15540 sanctioned Class III

posts out of which 9564 are filled thereby resulting in a vacancy of

5976 posts (i.e. 61.54%); for STs there are 25290 sanctioned Class III

posts out of which 18149 are filled thereby resulting in a vacancy of

7141 posts (i.e. 71.76%); for OBCs there are 14027 sanctioned Class

III posts out of which 10846 are filled thereby resulting in a vacancy of

3181 posts (i.e. 77.32%). Finally, for SCs there are 3370 sanctioned

Class IV posts out of which 2628 are filled thereby resulting in a

vacancy of 742 posts (i.e. 77.98%); for STs there are 13180

sanctioned Class III posts out of which 6080 are filled thereby

resulting in a vacancy of 7100 posts (i.e. 46.13%); for OBCs there are

4249 sanctioned Class III posts out of which 4894 are filled thereby

resulting in a surplus of 645 posts (i.e. 115.18%).

In any event, it is humbly submitted that the State Government is

duty bound to implement the law enacted by the legislature, and thus

the impugned amendment."

76. A perusal of the above would go to show that a large number of

vacancies which are specifically earmarked for STs, SCs and OBCs are not

filled up. There is no explanation whatsoever as to why such vacancies are

lying unfilled and for how long.

77. In paragraph 17 of the said additional return, it is stated as follows:

"17. That the facts and figures encapsulated in the following tables,

clearly provide the basis and justification in the present form and

manner in the State of Chhattisgarh, considering the overall picture in

the State, which is predominantly populated by tribals and is socially,

economically and educationally backward.

Table 1

SC, ST and OBC Representation among Candidates Selected by Chhattisgarh State PSC through Open Competition (i.e., without the Aid of Reservation)

Year Total Number Number of SC Percentage of Number of Percentage Number of Percentage of Candidates candidates SC candidates ST of ST OBC of OBC Selected Selected through to total candidates candidates to candidates candidates Through Open Open candidates Selected total Selected to total Competition Competition (3/2x100) through candidates through candidates Open (5/2x100) Open (7/2x100) Competition Competition

(1) (2) (3) (4) (5) (6) (7) (8) 2007 150 1 0.67 0 0.00 22 14.67 2008 76 1 1.32 6 7.89 15 19.74 2009 422 30 7.11 73 17.30 76 18.01 2010 128 2 1.56 5 3.91 13 10.16 2011 41 3 7.32 2 4.88 9 21.95 2012 246 4 1.63 6 2.44 80 32.52 Total 1063 41 3.86 92 8.65 215 20.23 Population 11.6 31.8 Estimated proportions to be 42%

Table 2 SC, ST and OBC representation among Students selected for MBBS/BDS course through Open Competition, i.e., without the aid of Reservation, in Pre-Medical Test

Year Total No. Seats No. of ST % age of ST No of SC % age of No. of OBC % age of allotted for Open candidates candidates Candidates OBC Candidates OBC Competition (i.e., selected Selected Selected candidates Selected candidates Non-Reserved through through through Selected through Selected seats) open open Open through Open through open competition competition Competition open Competition competition competition

2008 153 1 0.65 1 0.65 26 16.99 2009 168 2 1.19 2 1.19 17 10.12 2010 190 0 0.00 1 0.53 21 11.05 2011 169 1 0.59 1 0.59 26 15.38 2012 136 0 0.00 0 0.00 27 19.85 Total 816 4 0.49 5 0.61 117 14.34

Table 3 SC, ST and OBC representation among Students selected for Engineering Course through Open Competition, i.e., without the aid of Reservation, in Pre-Engineering Test

Year Total No. Seats No of ST % age of ST No of SC % age of No. of OBC % age of OBC allotted for candidates candidates Candidates OBC Candidates candidates Open selected Selected Selected candidates Selected Selected Competition through open through through Selected through through open (i.e., Non- competition open Open through Open competition Reserved competition Competition open Competition seats) competition

2008 3229 26 0.81 69 2.14 403 12.48 2009 6682 16 0.24 51 0.76 304 4.55 2010 8196 36 0.44 48 0.59 310 3.78 2011 7424 62 0.84 68 0.92 338 4.55 2012 6448 31 0.48 48 0.74 279 4.33 Total 31979 171 0.53 284 0.89 1634 5.11

Table 4 Distribution households of social groups in Chhattisgarh by employment status (as per NSSO, 61 st round, 2004-05 survey)

ST SC OBC Others All Rural I. Rural Self-employed in agriculture 52.3 21.3 32.6 39.1 38.6 in non-agriculture 2.6 4.8 8.6 24.1 6.5 in all 54.9 26.1 41.2 63.2 45.1 II. Rural Labour Agricultural Labour 29.5 54.3 41.4 12.0 37.5 Other Labour 4.7 9.8 8.1 8.4 7.1 in all 34.2 64.1 49.5 20.4 44.6 URBAN ST SC OBC Others All I. Casual Labour 12.0 19.9 26.1 1.3 14.2

Table 5 Distribution of household of social groups in Chhattisgarh by monthly per capita expenditure (Rs.) (as per NSSO, 61st round, 2004-05 survey)

RURAL ST SC OBC OTHERS ALL Upto Rs.510 79.1 73.3 64.2 56.1 70.8 Rs.510 and 20.8 26.6 36.0 43.9 29.2 above URBAN

1. Less than 14.5 5.9 7.4 0.1 5.5 Rs. 335

2. Rs. 2540 12.6 1.9 0.3 11.2 6.2 and above

Table 6 Proportion of persons (15 yrs & above) among social groups in Chhattisgarh by level of general education (rural + urban) (as per NSSO, 61st round, 2004-05 survey)

ST SC OBC Others All NOT LITERATE 54.0 42.9 39.5 13.9 41.6 LITERATE & 28.9 30.6 30.7 20.8 29.0 UPTO PRIMARY LEVEL MIDDLE 9.7 14.0 15.4 15.7 13.4 SECONDARY 2.8 3.8 4.8 11.0 4.7 HIGHER 2.7 4.8 6.0 16.3 5.9 SECONDARY DIPLOMA/ 0.2 0.4 0.5 3.7 0.8 CERTIFICATE GRADUATE & 1.9 3.4 3.2 18.4 4.5 ABOVE

Table 7 Proportion of persons (15 yrs & above) among social groups in Chhattisgarh by level of general education (urban) (as per NSSO, 61st round, 2004-05 survey)

ST SC OBC Others All NOT LITERATE 34.4 28.5 25.7 7.3 19.8 LITERATE & 17.6 32.0 26.5 16.8 22.5 UPTO PRIMARY LEVEL MIDDLE 11.7 14.5 17.8 12.6 14.6 SECONDARY 4.2 8.3 9.4 14.0 10.5 HIGHER 14.6 5.0 11.8 18.2 13.6 SECONDARY DIPLOMA/ 1.7 2.4 1.3 5.6 3.2 CERTIFICATE GRADUATE & 15.9 9.1 7.6 25.3 15.7 ABOVE

Table 8 Proportion of households with no literate adult (15 yrs & above)/adult female member among social groups in Chhattisgarh (as per NSSO, 61st round, 2004-05 survey)

ST SC OBC Others All RURAL No Literate Adult member 30.5 25.4 21.5 8.3 24.9 No Literate Female adult 55.1 55.3 48.5 35.4 51.5 Member URBAN No Literate Adult Member 16.8 11.9 12.2 0.4 8.4 No Literate Female adult 30.6 34.6 29.7 4.5 21.4 Member

78. It will also be relevant to extract paragraphs 18 to 30, where

explanations to the tables noted above are given here in below:

"18. The explanations/interpretations of the aforesaid tables are as

follows:

19. The answering respondent firstly submits that the correct

meaning of the term 'adequacy' or 'inadequacy' of representation in

the services of the State must be based on the number of posts that

the SCs, STs and OBCs have been able to secure in open

competition without the aid of reservation. It should not be measured

on the basis of the posts that they have obtained through

reservation. This will be clear from the rationale of providing

reservation.

20. If, in Indian society, there was no historically inherited inequality

and deprivation, including denial or deprivation of education to any

social class and consequent impairment of competitive capacity, all

social classes would have obtained posts comparable to their

proportion in the population. It is well-known that Indian society has

inherited many centuries of extreme social stratification and rigid

hierarchies through the caste system resulting in exploitation and

deprivation of certain classes and gross inequality in all aspects of

life and denial or deprivation of education and other means of

advancement to these classes, who have been classified by the

Indian Constitution as Scheduled Castes, Scheduled Tribes and

Socially and Educationally Backward Classes (or OBCs).

Consequently, at the starting point, that is, prior to reservation, it

was well-known that SCs, STs and OBCs were not able to compete

with the SACs and secure a reasonable number of posts in

comparison with their population percentage and, therefore, their

representation in the services was nil or very low. That is why

reservation was introduced so that they could secure a reasonable

number of posts without being exposed to competition among

unequal social classes. Since the origin of reservation is in the

inability of the SCs, STs and OBCs to secure a reasonable number

of posts in open competition for historical reasons, whether their

representation in the services has become inadequate or remains

inadequate has to be seen on the basis of data which does not take

into account posts secured by reservation but only on data on posts

secured through open competition.

21. Table 1 shows the number of posts for which selections were

made by the State Public Service Commission and the number of

SCs, STs and OBCs selected by the PSC on the basis of marks

obtained in open competition and without the aid of reservation,

bringing out the factum of their extreme inadequacy of

representation. It may be observed from the Table that as against

the proportion of Scheduled Castes in the total population, only one-

third of them are able to get selected by the Commission in open

competition; and, for the Scheduled Tribes even fewer i.e., less than

one-fourth are able to get selected in open competition as a

proportion of their population percentage.

22. Tables 2 and 3 which though not related to services

corroborated the continuing inability of the SCs, STs and OBCs to

obtain their due seats in open competition i.e. without the aid of

reservation, in educational institutions. These tables show the

number of students selected in pre-medical tests (Table-2) and pre-

engineering tests (Table-3) from 2008 onwards and the number of

SCs, STs and OBCs who were selected on the basis of marks

obtained in open competition without the aid of reservation. Their

inability to compete with the SACs in securing seats in higher

education, as a result of factors such as the centuries-old caste

system, naturally reflects in their inability to secure adequate

representation in various services. It was to remedy this

unacceptable situation that the Central Educational Institutions

(Reservation in Admissions) Act, 2006 was enacted with near

unanimity by Parliament, which was later upheld by the Supreme

Court alongwith the 93rd Constitutional Amendment that inserted a

new clause (5) in Article 15 of the Constitution in so far it related to

institutions covered by the Act.

23. The poor and grossly inadequate representation of SCs, STs

and OBCs in access to post under the State Government or seats in

matters of admissions to professional courses of studies as shown

in Tables 1 to 3 is because of their historically inherited inequality

over many centuries of exploitation, deprivation and disadvantages

which continue to a large extent even today.

24. Tables 4 to 8 throw light on the deprivation and disadvantages

suffered by SCs, STs and OBCs compared to the SACs in

employment/occupational status, monthly per capita expenditure of

these four categories and the level of their general education.

25. Table 4 shows that only 12% of SACs are in rural agricultural

labour, which is the most disadvantaged occupational category. The

presence of SACs in rural agricultural labour is the least while the

presence of SCs, OBCs and STs (in that order) in rural agricultural

labour is 2½ to 4½ times more than the former's presence.

Conversely, the proportion of SACs in cultivation of own lands,

which is the most advantageous occupational category in rural

areas, is nearly double that of SCs and considerably higher than that

of OBCs; though a higher percentage of STs are owner cultivators,

their lands are located in remote areas and are so poorly developed

and so poorly linked to the market and have received so little of

financial and modern technological inputs, including irrigation, that

the benefit from this for the STs is limited. This can be seen when

this table is read with Table 5 which shows that in rural Chhattisgarh

the largest proportion of STs have the lowest monthly per capita

expenditure (MPCE) (which is the statistical method followed to

have an idea of income), followed closely by the SCs and then by

the OBCs. The proportion of the SACs in the MPCE category is the

least. Conversely, in the MPCE classes of Rs. 510 and above, the

proportion of STs is the least, closely followed by the SCs, then by

the OBCs while the SACs have the highest proportion.

26. Table 4 also shows the gross disadvantage and deprivation of

the SCs, OBCs and STs in their high proportion in urban casual

labour which is the most disadvantaged occupational category in the

urban area. In this occupational category, the presence of SACs is

almost nil, while OBCs, SCs and STs in that order have higher

proportion in this category - many multiples of the SACs, ranging

from multiples of 10 to 20.

27. Table 6 shows the high proportion of STs followed by the SCs

and OBCs among non-literate persons, both rural and urban put

together, being about 3 to 4 times more than the SACs. Conversely,

among graduates and above, the proportion of STs, SCs and OBCs

is minuscule while the proportion of SACs is far higher than them,

more than 6 to 9 times more than the three disadvantaged social

classes.

28. Table 7 shows the disparity between the SCs, STs and OBCs on

one side, and the 'others' (i.e. SACs) on the other side, at different

levels of education in the urban area separately since greater

opportunities for advancement and upward occupational and social

mobility exist in urban areas compared to rural areas. In the lowest

ladder of education, namely, illiteracy, the proportion of SACs is in

single digits (7.3%), while illiterate STs, SCs and OBCs are

respectively about 5 times, 4 times and 3½ times more than SAC

illiterates. Conversely, in the highest ladder of graduates and above,

which is the educational level that helps most in advancement and

upward occupational and social mobility, the proportion of SACs at

25.3% is the highest, while the SCs, STs and OBCs are represented

in this urban educational category to a much lesser extent than the

SACs.

28. Table 8 brings out the very high proportion of STs, SCs and

OBCs and the low proportion of SACs in the matter of proportion of

households with no literate adult and no adult female member for

rural and urban areas separately. Among urban SACs, households

without a single literate adult member is virtually nil, while such

households are about 40 times more among STs and about 30

times more among SCs and Obcs. More details can be seen in the

table.

30. It is humbly submitted that, when examined in the light of the

aforesaid positions in law and the data produced by the answering

respondent, it is self-evident that the impugned amendment (and the

consequent notification) is an entirely valid and legitimate exercise

of legislative power."

79. The core issue is whether 58% reservation under the Act of 2011 and

Act of 2012 is permissible. Reservation of 76% in district Surguja, 64% in

district Surajpur, 80% in district Balrampur-Ramanujganj, 81% in district

Jashpur, 66% in district Koria and 74% in Surguja Division incorporated in

Schedule II Model Roster in Rules of 1998 vide notification dated 29.11.2012,

is also an issue.

80. It was pleaded in a return by the State that the tables forming part of the

return provide the basis for revising the percentage of reservation.

81. A bare glance at table 1 and 2 would show that data incorporated in

such table also include the data for the year 2012. Obviously, the year 2012

could not have been in consideration when the Amendment Act was enacted

in the year 2011. Only on the basis of certain data of six years in table-1, five

years in table 2 and 3 and of the year 2004-2005 in respect of the other five

tables, increase of reservation from 50% to 58% is sought to be justified on

the ground that there is inadequacy of representation in the service of the

State and in educational institutions. No particular reasoning is assigned why

reservation in respect of SC is brought down to 12% from earlier 16% and

reservation in ST is increased to 32% from earlier 20%. It is also not the case

presented by the State that the data contained in the tables had been

considered. The case presented in the return is that SC population constitute

12% of the population of the State and ST population constitute about

31.76%, which is almost 32%, as per 2001 Census and it would appear that

accordingly, reservation is fixed at 12% for SC and 32% for ST proportionate

to their respective percentage of population.

82. Special provisions contemplated by Article 15(4), 15(5) or 16(4) must

be within reasonable limits. As noted earlier, it was observed in Balaji (supra)

that a special provision should be less than 50% and how much less than

50% would depend upon the relevant prevailing circumstances in each case.

Any reservation contemplated in Article 16(4) should not exceed 50% was

held to be the rule in Indra Sawhney (supra), which can be breached only on

certain extraordinary situations and on a special case made out. It was also

observed that such power has to be exercised with extreme caution. In Indra

Sawhney (supra), it was categorically held what is required by the State for

providing reservation under Article 16 is not proportionate representation, but

adequate representation, which cannot be read as proportionate

representation. The said principle was reiterated in Dr. Jaishri Laxmanrao

Patil (supra). In Nagaraj (supra) also, ceiling limit of 50% was reiterated. It

was also held that reservation under Article 16(4) should not exceed 50% and

for exceeding reservation beyond 50%, there has to be extraordinary

circumstances as held in Indra Sawhney (supra). It was further held that the

judgment in Indra Sawhney (supra) is fully applicable in reference to Article

15(4). It was further held that Constitution 81 st Amendment Act 2000 by which

clause 4(B) was inserted in Article 16 makes it clear that ceiling of 50% has

now received constitutional recognition.

83. In view of the above, the principles enunciated regarding the ceiling of

50% in Indra Sawhney (supra) are also applicable in respect of Article 15(5) of

the Constitution.

84. On the basis of materials on record, we are of the opinion that no

special case is made out for breaching the reservation ceiling limit of 50%

while increasing the reservation to 58%. Inadequacy of representation in

services under the State or inadequacy of representation in educational

institutions is relevant to the extent reservation is sought to be pegged below

50% but if the ceiling is to be crossed, then inadequacy in representation

cannot be the sole determining factor and there has to be exceptional

circumstances. Failure to secure a job or a seat in an educational institution

by a reserve category candidate competing with candidates belonging to

general category cannot be construed as an exceptional circumstance. Tables

4 to 8 seek to project certain disadvantages suffered by SCs, STs and OBCs

compared to socially advanced castes. The tables do not explain in any

manner why reservation in SCs is to be lowered to 12%, reservation in STs to

be increased to 32% and to maintain reservation of 14% in respect of OBCs.

No exceptional circumstances is brought on record and no special case is

made out. There is no explanation also as to why reservation had to be made

to the extent of 76%, 80%, 81%, 66%, 74% in the districts of Surguja,

Surajpur, Balrampur-Ramanujganj, Jashpur, Koria and in Surguja Division,

respectively.

85. In view of the above discussion, Act of 2011 and Section 3 of Act of

2012, and notification dated 29.11.2012 in Rules of 1998 so far as it relates to

reservation as indicated in Schedule II Model Roster for districts of Surguja,

Surajpur, Balrampur-Ramanujganj, Jashpur, Koria and Surguja Division, are

adjudged and declared unconstitutional.

86. In Madras Institute of Development Studies & Another v. K.

Sivasubramaniyan & Others, reported in (2016) 1 SCC 454, the question

that had fallen for consideration was whether a candidate who consciously

takes part in the selection process can turn around and question the method

of selection. The decisions rendered in G. Sarana v. University of Lucknow,

reported in (1976) 3 SCC 585, Manak Lal v. Prem Chand Singhvi, reported

in AIR 1957 SC 425, Om Prakash Shukla v. Akhilesh Kumar Shukla,

reported in (1986) Supp. SCC 285, Madan Lal v. State of J&K, reported in

(1995) 3 SCC 486, Manish Kumar Sahu v. State of Bihar, reported in (2010)

12 SCC 576, Ramesh Chandra Shah v. Anil Joshi, reported in (2013) 11

SCC 309, were taken note of. In the said cases, the Hon'ble Supreme Court

had taken a view that if a candidate takes a calculated chance and appears

at the interview, then, only because the result of the interview is not palatable

to him, he cannot turn round and subsequently contend that the process of

interview was unfair or the Selection Committee was not properly constituted.

87. In some of the writ petitions, where advertisements are under challenge,

it was observed that the selection and appointment would abide by the final

outcome of the writ petitions. In some advertisements, it is indicated that the

selection would be governed by the outcome of the decision pending in

WPC Nos. 591/2012, 593/2012 and 594/2012. The selected candidates are in

service for a long period of time. In the interregnum period, it was submitted

during the course of proceedings, that many recruitments had taken place.

However, none of the parties have brought on record various recruitments that

have taken place. In such circumstances, this Court is of the considered

opinion that setting at naught the selections made in terms of the Act of 2011

or setting aside admissions on the basis of Section 3 of the Act of 2012 would

cause great hardship and prejudice to such candidates, besides resulting in

administrative chaos. Therefore, we are of the opinion that it will be

appropriate for this Court to mould the relief inspite of declaring Act of 2011

and Section 3 of Act of 2012 and the notification dated 29.11.2012 in Rules of

1998 so far as it relates to reservation as indicated in Schedule II Model

Roster for districts of Surguja, Surajpur, Balrampur-Ramanujganj, Jashpur,

Koria and Surguja Division as unconstitutional. Outcome of the writ petition

means the final verdict of the Court whereby relief may be moulded in a given

situation for ends of justice in exercise of powers under Article 226 of the

Constitution of India. In Managing Director, ECIL, Hyderabad (supra), it was

held that it is now well settled that the Courts can make the law laid down by

them prospective in operation to prevent unsettlement of the settled position

to prevent administrative chaos and to meet the ends of justice.

88. Accordingly, we are not inclined to interfere with the admissions taken

and appointments issued on the basis of the impugned reservation.

89. In the result, WPC Nos. 591/2012, 592/2012, 593/2012, 594/2012,

652/2012, 653/2012, 936/2012, 1093/2012, 2072/2014 and WPC No.

4665/2019 are allowed. WPC No. 1067/2012, WPS No. 5578/2012, WPC No.

1121/2012, WPC No. 1372/2012, WPS No. 5290/2021, WPS No. 7100/2021,

WPS No. 2091/2018, WPS No. 4049/2018, WPS No. 6083/2018, are partly

allowed. WPS No. 4240/2014 is disposed of in terms of the directions and

observations above.

90. No cost.

                   Sd/-                                            Sd/-

             (Arup Kumar Goswami)                          (Parth Prateem Sahu)
               CHIEF JUSTICE                                    JUDGE
Amit
 

 
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 : MAIMS

 
 
Latestlaws Newsletter