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

Madhukar Patel vs State Of Chhattisgarh
2025 Latest Caselaw 1679 Chatt

Citation : 2025 Latest Caselaw 1679 Chatt
Judgement Date : 13 August, 2025

Chattisgarh High Court

Madhukar Patel vs State Of Chhattisgarh on 13 August, 2025

Author: Ramesh Sinha
Bench: Ramesh Sinha
                                                               1 / 14




                                                                                   2025:CGHC:40691-DB

                                                                                               AFR

                                   HIGH COURT OF CHHATTISGARH AT BILASPUR

                                                    WPS No. 2739 of 2020

                      1 - Madhukar Patel S/o Shri Khageshwar Patel, Aged About 29 Years R/o
                      Village Gaurbihari, Post Hamirpur, Via- Tamnar, District Raigarh
                      Chhattisgarh, District : Raigarh, Chhattisgarh

                      2 - Shruti Verma, D/o Shri Tula Ram Verma, Aged About 26 Years R/o Village
                      Tarashiv, Post Chichdi, Block Tilda, Raipur Chhattisgarh, District : Raipur,
                      Chhattisgarh

                      3 - Karnika Dwivedi D/o Shri K.K. Dwivedi, Aged About 28 Years R/o Q.No.
                      851, G.M. Complex, Brajrajnagar, District Jharsuguda, Odisha., District :
                      Jharsuguda *, Orissa

                      4 - Gunja Dhruv, D/o Shri Ruparam Dhruv, Aged About 26 Years R/o Q.No.
                      G-1, Irrigation Colony, Gangrel, District Dhamtari Chhattisgarh, District :
                      Dhamtari, Chhattisgarh

                      5 - Chandra Prakash, S/o Shri Chain Das Sahu, Aged About 27 Years R/o C-
                      9, Shri Ram Colony, Ram Nagar, Ward No. 07, Motipur, District Rajnandgaon
                      Chhattisgarh., District : Rajnandgaon, Chhattisgarh
                                                                                 ... Petitioner(s)

                                                             versus

                      1 - State Of Chhattisgarh Through Its Secretary, Department Of Agriculture,
                      Mantralaya, Mahanadi Bhawan, Naya Raipur, Raipur Chhattisgarh, District :
                      Raipur, Chhattisgarh

                      2 - Chhattisgarh Public Service Commission, Through Its Secretary, Shankar
                      Nagar Road, Raipur Chhattisgarh, District : Raipur, Chhattisgarh
                                                                                ---- Respondent(s)
                                          (Cause title taken from Case Information System)


                      For Petitioner(s)                  :     Mr. Vedant Shadangi, Advocate

                      For Respondent(s)/State            :     Mr. Yashwant Singh Thakur, Additional
                                                               A.G.

VEDPRAKASH            For Respondent No. 2               :     Mr. Anand Mohan Tiwari, Advocate
DEWANGAN

Digitally signed by
VEDPRAKASH
DEWANGAN
Date: 2025.08.18
18:15:45 +0530
                                          2 / 14


              Hon'ble Shri Ramesh Sinha, Chief Justice
             Hon'ble Shri Ravindra Kumar Agrawal, Judge

                                 Order on Board
Per Ramesh Sinha, C.J.

13/08/2025

1. The petitioners have filed the present writ petition challenging the

educational qualification prescribed in schedule-III of sub-rule (ii) of

rule 8 of Chhattisgarh Water Resources Engineering and Geological

(Gazetted) Service Recruitment Rules, 2014 (in short 'Rules of 2014')

and prayed the following reliefs in their writ petition:-

"I. That the Hon'ble Court may kindly be pleased to struck down and set aside the impugned "Scheduled- III to the Sub Rule (II) of the Rule 8, Educational Qualification" of the impugned Chhattisgarh Water Resources Engineering and Geological (Gazetted) Services Recruitment Rules, 2014 (Annexure P/1) for being arbitrary, illegal, ultra vires, and unconstitutional and further direct the respondent to insert M.Tech.

                  (Soil    &     Water     Engineering)      as     educational
                  qualification.


                                                  AND


II. That the Hon'ble Court may kindly be pleased to struck down and set aside the impugned Sub-clause

(iii) of the clause-2 of the advertisement dated 10.06.2020 for being arbitrary, illegal, ultra vires, and unconstitutional.

OR

III. That the Hon'ble Court may kindly be pleased to direct the respondent State to act as the recommendation of CGPSC and Agriculture, thereby considering the Master Degree M.Tech (Soil & Water Engineering) one of the educational qualification for the post of Assistant Geo-Hydrologist.

IV. Any other interim relief deemed fit and just by this Hon'ble court may also be granted in the interest of justice."

2. The petitioners who are having their B.Tech. (Agriculture Engineering)

and M.Tech. (Soil and Water Engineering) degree obtained from Indira

Gandhi Krishi Vishwavidyalaya, Raipur. The respondent No.2/

Chhattisgarh Public Service Commission issued an advertisement on

07.02.2020 and published on 12.02.2020 for recruitment on 05 vacant

posts of Assistant Geo Hydrologist in Water Resources Department,

State of Chhattisgarh. In the advertisement, the educational

qualification for the post of Assistant Geo Hydrologist was prescribed

as postgraduate degree in Geology from any recognized university.

The claim of the petitioners is that they have passed M.Tech. in Soil

and Water Engineering and it is equivalent to postgraduate degree in

Geology and thereby the prescribed qualification for the post of

Assistant Geo Hydrologist is discriminating the candidates including

the petitioners. Due to this essential qualification prescribed for the

post of Assistant Geo Hydrologist, the petitioners despite being

qualified and eligible candidates, debarred and refrained from

participating the selection process of public employment, therefore, the

impugned advertisement dated 12.02.2020 is illegal, ultra-vires and

unconstitutional. It is also the case of the petitioners that the Indira

Gandhi Krishi Vishwavidyalaya, Raipur wrote a letter on 01.05.2020 to

the Water Resources Department stating therein that, the department

of Soil and Water Engineering is awarding postgraduate and Ph.D.

degrees, which are required degrees for the post of Assistant Geo

Hydrologist and be allowed the students of Soil and Water Engineering

to participate in the selection process of Assistant Geo Hydrologist, yet

no action has been taken on their recommendation and thus this writ

petition has been filed by the petitioners.

3. Learned counsel for the petitioners would submit that the petitioners

are qualified and having their M.Tech. degree in Soil and Water

Engineering from Indira Gandhi Krishi Vishwavidyalaya, Raipur. The

M.Tech. degree in Soil and Water Engineering is equivalent to

postgraduate degree in Geology. Prescribing the master degree in

Geology from any recognized university for the post of Assistant Geo

Hydrologist as an essential qualification is arbitrary and discriminatory

for the petitioners, who have passed M.Tech. (Soil and Water

Engineering). Schedule-III of the sub-rule (ii) of rule 8 of the Rules of

2014 creating an obstacle and barring the petitioners to apply for the

post of Assistant Geo Hydrologist. The petitioners despite being

qualified and eligible candidates are debarred from participating in the

selection process of Assistant Geo Hydrologist. The Indira Gandhi

Krishi Vishwavidyalaya, Raipur has also considered that the students,

who are holding postgraduate degree in Soil and Water Engineering,

can be considered for the post of Assistant Geo Hydrologist and to

allow them in participating in selection process of Assistant Geo

Hydrologist under the advertisement dated 12.02.2020. He would also

submit that the Chhattisgarh Public Service Commission is also in

view that the postgraduate degree in Soil and Water Engineering can

be included as minimum educational qualification for the post of

Assistant Geo Hydrologist and thus the minimum educational

qualification prescribed in schedule-III to sub-rule (ii) of rule 8 of the

Rules of 2014 are arbitrary, ultra-vires and unconstitutional and the

respondent authorities may be directed to include the M.Tech. (Soil

and Water Engineering) degree also as minimum educational

qualification for the post of Assistant Geo Hydrologist in the said

schedule-III of sub-rule (ii) rule 8 of Rules of 2014.

4. Per contra, responding the submissions made by learned counsel for

the petitioners, learned counsel appearing for the State, in view of the

return submitted by them, would submit that postgraduate degree in

Geology from any recognized university is the prerequisite for

selection to the post of Assistant Geo Hydrologist, which deals with the

study of the Earth. The subject of Geology is useful part in the search

of coal, petroleum and minerals, etc. The importance of Geology has

also been recognized in the field of Civil Engineering projects, such as

water supply, construction of dams, reservoirs, tunnels, bridges, etc.

which requires specialization in the said subject to undertake the work

in the field. There is substantive difference in the Geology and Soil and

Water Engineering subjects. The M.Tech. degree in Soil and Water

Engineering is fit for selection in the field of agriculture, but not

endurable in the field of Water Resources Department, where the work

relates to reappraisal hydrological surveys, site selection and

supervision of groundwater exploratory drilling operations, conducting

hydrological tests, periodic groundwater resource assessment, to

undertake special studies like; feasibility of artificial recharge of water,

etc. The petitioners' contention that the persons who have obtained

degree in Soil and Water Engineering can perform the work of

Assistant Geo Hydrologist is misconceived and irrational. He would

further submit that the employer/State have drawn a reasonable

classification in laying down the educational qualification for the

aforesaid posts, which is neither violative of articles 14 and 16 of the

Constitution of India, nor discriminatory in any manner. He would also

submit that a separate wing under the Water Resources Department

has been formed, which shows that the work of Geologist in the Water

Resources Department falls altogether under a different category, and

therefore, specialization in the said field is desirable and reasonable

and the students, who have done M.Tech. in Soil and Water

Engineering cannot be said to be a person holding expertise in the

said field. He would further submit that prescription of essential

educational qualification for a post is a matter of recruitment policy and

the State, as the employer, is entitled to prescribe the qualification as a

condition of eligibility. A particular qualification should or should not be

regarded as equivalent is a matter for the State to consider. The

petitioner has no vested rights to assert that State must as a mandate

include the qualification of M.Tech. in Soil and Water Engineering as

the qualification for the post of Assistant Geo Hydrologist in the rules

and to issue advertisement accordingly. It is also submitted by him that

the petitioners have approached to the authorities for amendment in

the rules regarding the educational qualification and after due

consideration, on 16.07.2021, it was said that there is no requirement

for amendment of the educational qualification prescribed under the

Rules of 2014 as claimed by the petitioners. The recruitment process

under the advertisement dated 12.02.2020 is completed and

appointment orders have been issued to the selected candidates on

21.10.2021, but they have not been arrayed in the writ petition as the

party respondent and thus the petition is suffered by non-joinder of

necessary parties. The petitioners have failed to show as to how and

in what aspects the educational qualification prescribed under the

Rules of 2014 is unconstitutional and there is no specific averment

with respect to the same. While prescribing the qualification for a post,

the State, as an employer may legitimately bears in mind several

features like; nature of the job, the aptitudes requisite for the efficient

discharge of duties, functionality of a qualification and the contents of

the course of studies, etc. Exigencies of administration, it is trite law,

fall within the domain of administrative decision making and are

essential the policy matter, therefore, there is no merits in the writ

petition and the same is liable to be dismissed.

5. The respondent No.2/Chhattisgarh Public Service Commission would

also oppose the submissions made by learned counsel for the

petitioners and would submit that the Chhattisgarh Public Service

Commission being an examination conducting body, issued the

advertisement for recruitment on the post of Assistant Geo Hydrologist

under the Rules of 2014 and they have no authority to decide the

required educational qualification in order to determine the eligibility of

a candidate, as it is the sole prerogative of the State Government. The

petitioners have approached before the Chhattisgarh Public Service

Commission on 04.05.2020 and their representation has been

forwarded to the State Government without expressing any opinion to

take the necessary steps on the said representation of the petitioners.

He would also submit that the selection process pursuant to the

advertisement dated 12.02.2020 is over and appointment orders have

been issued to the selected candidates.

6. We have heard learned counsel for the parties and perused the

material available with the writ petition.

7. The core grievance of the petitioners is that, the M.Tech. degree in Soil

and Water Engineering is equivalent to postgraduate degree in

Geology and M.Tech. in Soil and Water Engineering should be

included as minimum educational qualification for the post of Assistant

Geo Hydrologist in schedule-III of sub-rule (ii) of rule 8 of the Rules of

2014. A literal meaning of Geology is the comprehensive study of

Earth including its composition, processes, structure and history along

with the evolution of life on earth. A Geologist investigates the earth's

materials and its key area are plate tectonics, earthquakes, minerals

and the formation of the earth. The Soil and Water Engineering

focuses on a specialization within agricultural engineering, applies

engineering principles to manage and conserve soil and water

resources. The object of soil and water engineering is to enhance

productivity, control erosion and maintain water quality and supply. The

key areas of soil and water engineering are irrigation and drainage

system, soil erosion control, water resource management, watershed

management, hydrology modeling and designing equipment for

agricultural applications.

8. From comparative analysis of Geology and Soil and Water

Engineering would reveal that the Geology encompasses a broader

scope studying the entire earth and its processes, whereas the Soil

and Water Engineering focuses on a specific aspect of sustainable

management of Soil and Water Resources. The Geology and Soil-

Water Engineering are distinct field, though they often intersect.

9. Prescription of minimum educational qualification for a particular post

is a matter of recruitment policy and it is for the employer to prescribe

the minimum educational qualification bearing in mind several features

including the nature of job, the aptitudes requisite for efficient

discharge of the duties, the functionality of a qualification and contents

of the course of studies, etc. The advertised posts relate to subject

specialist and therefore, an specific educational qualification is

prescribed under the Rules of 2014 for the post of Assistant Geo

Hydrologist, and it is for the State to prescribe the minimum

qualification as a condition of eligibility. A particular qualification,

should or should not be regarded as equivalent is a matter for the

State to consider.

10. In the matter of "Zahoor Ahmad Rathar v. Sheikh Imtiyaz Ahmad"

2019 (2) SCC 404, it is held by the Hon'ble Supreme Court that, it is

not the role of the Court to find out the equivalence. It was pointed out

in the said decision that, the State, as a public employer, may well take

into account social perspective, that require creation of job

opportunities across the social structure. In para 26 and 27 of this

judgment, the Hon'ble Supreme Court has held that:-

"26. We are in respectful agreement with the interpretation which has been placed on the judgment in Jyoti KK in the subsequent decision in Anita (supra). The decision in Jyoti KK turned on the provisions of Rule 10(a)(ii). Absent such a rule, it would not be permissible to draw an inference that a higher qualification necessarily presupposes the acquisition of another, albeit lower, qualification. The prescription of qualifications for a post is a matter of recruitment policy. The state as the employer is entitled to prescribe the qualifications as a condition of eligibility. It is no part of the role or function of judicial review to expand upon the ambit of the prescribed qualifications. Similarly, equivalence of a

qualification is not a matter which can be determined in exercise of the power of judicial review. Whether a particular qualification should or should not be regarded as equivalent is a matter for the state, as the recruiting authority, to determine. The decision in Jyoti KK turned on a specific statutory rule under which the holding of a higher qualification could presuppose the acquisition of a lower qualification.

The absence of such a rule in the present case makes a crucial difference to the ultimate outcome. In this view of the matter, the Division Bench of the High Court was justified in reversing the judgment of the learned Single Judge and in coming to the 10 id at page 177 conclusion that the appellants did not meet the prescribed qualifications. We find no error in the decision of the Division Bench.

27. While prescribing the qualifications for a post, the State, as employer, may legitimately bear in mind several features including the nature of the job, the aptitudes requisite for the efficient discharge of duties, the functionality of a qualification and the content of the course of studies which leads up to the acquisition of a qualification. The state is entrusted with the authority to assess the needs of its public services. Exigencies of administration, it is trite law, fall within the domain of administrative decision making. The state as a public employer may well take into account social perspectives that require the creation of job opportunities across the societal structure. All these are essentially matters of policy. Judicial review must tread warily. That is why the decision in Jyoti KK must be understood in the context of a specific statutory rule under which the holding of a higher qualification which presupposes the acquisition of a lower qualification was considered to be sufficient for the post. It was in the context of specific rule that the decision in Jyoti KK turned."

11. In the case of "Maharashtra Public Service Commission v.

Sandeep Shriram Warade and others" 2019 (6) SCC 362, the

Hon'ble Supreme Court has held in para 9 and 14 that:-

"9. The essential qualifications for appointment to a post are for the employer to decide. The employer may prescribe additional or desirable qualifications, including any grant of preference. It is the employer who is best suited to decide the requirements a candidate must possess according to the needs of the employer and the nature of work The court cannot lay down the conditions of eligibility, much less can it delve into the issue with regard to desirable qualifications being at par with the essential eligibility by an interpretive rewriting of the advertisement. Questions of equivalence will also fall outside the domain of judicial review. If the language of the advertisement and the rules are clear, the Court cannot sit in judgment over the same. If there is an ambiguity in the advertisement or it is contrary to any rules or law the matter has to go back to the appointing authority after appropriate orders, to proceed in accordance with law. In no case can the Court, in the garb of judicial review, sit in the chair of the appointing authority to decide what is best for the employer and interpret the conditions of the advertisement contrary to the plain language of the same.

14. The view taken by the Tribunal finds approval in Deptt. Of Health & Family Welfare v. Anita Puri, observing as follows:

7. Admittedly, in the advertisement which was published calling for applications from the candidates for the posts of Dental Officer it was clearly stipulated that the minimum qualification for the post is B.D.S. It was also stipulated that preference should be given for higher dental qualification. There is also nor dispute that M.D.S. is a higher qualification than the minimum qualification required for the post and Respondent I was having that degree.

The question then arises is whether a person holding a M.D.S. qualification is entitled to be selected and appointed as of right by virtue of the aforesaid advertisement conferring

preference for higher qualification? The answer to the aforesaid question must be in the negative. When an advertisement stipulates a particular qualification as the minimum qualification for the post and further stipulates that preference should be given for higher qualification, the only meaning it conveys is that some additional weightage has to be given to the higher qualified candidates. But by no stretch of imagination it can be construed to mean that a higher qualified person automatically is entitled to be selected and appointed. In this view of the matter, the High Court in our considered opinion was wholly in error in holding that a M.D.S. qualified person like Respondent I was entitled to be selected and appointed when the Government indicated in the advertisement that higher qualification person would get some preference. The said conclusion of the High Court, therefore, is wholly unsustainable and must be reversed"

12. Even otherwise, no material has been placed by the petitioners to

show that the M.Tech. degree possessed by them in Soil and Water

Engineering obtained from Indira Gandhi Krishi Vishwavidyalaya,

Raipur is equivalent to the postgraduate degree in Geology. The

advertisement issued by the respondent No.2 requiring the

postgraduate degree in Geology for the post of Assistant Geo

Hydrologist is based upon the Rules of 2014 for the posts in question.

The word "equivalent" is not mentioned either in the advertisement or

in the Rules of 2014.

13. We may also take note of the fact that, the selection process with

respect to the advertisement dated 12.02.2020 for recruitment on the

post of Assistant Geo Hydrologist is over and appointment orders have

already been issued to the selected candidates way back on

21.10.2021.

14. It is settled in the judgment of the Hon'ble Supreme Court in the case

of "R.N. Goyal v. Ashwani Kumar Gupta and Others", 2004 (11)

SCC 753, that the Rules framed under Article 309 of the Constitution

of India are for general good, but cause hardship to an individual, the

same cannot be a ground for striking down the Rules. The Rules are

valid and do not suffer from any vice of unreasonableness.

15. The Rules of 2014 have been enacted by the State Government in

exercise of powers conferred by the proviso to Article 309 of the

Constitution of India. The Rules of 2014, which have been framed by

the State Government, cannot be said to be without legislative

competence of the State. The State is empowered under Article 309 of

the Constitution of India to frame rules with regard to the service

conditions of its employees. The State, in its wisdom, has put the

required minimum educational qualification for the post of Assistant

Geo Hydrologist as a master degree in Geology, which cannot be said

to be arbitrary or without legislative competence or even discriminatory

to other degrees. It is well settled that rules may be declared ultra vires

if it is made beyond the legislative competence to the Constitution of

India or manifestly arbitrary. In the present case, we are of the opinion

that the State can fix the eligibility criteria and minimum qualification

for the post of Assistant Geo Hydrologist, and make rules relating to

recruitment and conditions of service of the Chhattisgarh Water

Resources Engineering and Geological (Gazetted) Services which has

correctly framed in the name of "Chhattisgarh Water Resources

Engineering and Geological (Gazetted) Services Recruitment Rules,

2014". Therefore, we deem it appropriate to declare that the minimum

educational qualification fixed in Schedule-III of sub-rule (II) of Rule 8

of the Rules of 2014 for the post of Assistant Geo Hydrologist, i.e. "a

master degree in Geology from any recognized University," is not ultra

vires and it is within the legislative competence of the State. There is

no illegality in the Rules of 2014 and fixing the minimum qualification

of a master's degree in Geology for the post of Assistant Geo

Hydrologist, in the Water Resources Department, State of

Chhattisgarh. The same are just and proper, warranting no

interference of this court.

16. In the light of aforesaid, we accordingly find no merit in the petition

filed by the petitioners and the writ petition is liable to be and hereby

dismissed.

                        Sd/-                                            Sd/-
             (Ravindra Kumar Agrawal)                              (Ramesh Sinha)
                      Judge                                          Chief Justice

ved
 

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

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

 
 

LatestLaws Partner Event : IJJ

 

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

 
 
Latestlaws Newsletter