Citation : 2010 Latest Caselaw 907 Del
Judgement Date : 17 February, 2010
* IN THE HIGH COURT OF DELHI AT NEW DELHI
+ W.P. (C.) No. 13870/2009 & CM. No.15749/2009
Date of Decision :- 17.02.2010
Delhi Subordinate Services Selection Board & anr. .... Petitioners
Through Ms. Ruchi Sindhwani, Ms. Bandana
Shukla, Advocates
Versus
Ms. Anu Devi & Another .... Respondents
Through Mr. Amit K. Paul, adv. for the MCD.
Mr. P.P. Khurana, Sr. Adv. with Mr.
Yashpal Rangi, Ms. Seema Pandey,
Advocates for the respondents
And
+ W.P. (C.) No. 13875/2009 & CM.No. 15754/2009
Delhi Subordinate Services Selection Board & Anr. .... Petitioners
Through Ms. Ruchi Sindhwani, Ms. Bandana
Shukla, Advocates
Versus
Ms. Savita & Another .... Respondents
Through Mr. Amit K. Paul, adv. for the MCD.
Mr. Ashok Aggarwal, Advocate for the
respondents
And
+ W.P. (C.) No. 13883/2009 & CM.No. 15772/2009
Delhi Subordinate Services Selection Board & Anr. .... Petitioners
Through Ms. Ruchi Sindhwani, Ms. Bandana
Shukla, Advocates
Versus
Mr. Shishupal Arya & Another .... Respondents
Through Mr. Amit K. Paul, adv. for the MCD.
Mr. Ajesh Luthra, Advocate for the
respondents
W.P.(C.) Nos.13870; 13875; 13883; 13913; 13915 and 14112/2009 Page 1 of 29
And
+ W.P. (C.) No. 13913/2009 & CM.No.15827/2009
Delhi Subordinate Services Selection Board & .... Petitioners
Another
Through Ms. Ruchi Sindhwani, Ms. Bandana
Shukla, Advocates
Versus
Fakeha Iram & Another .... Respondents
Through Mr. Amit K. Paul, adv. for the MCD.
Mr. Ajesh Luthra, Advocate for the
respondents
And
+ W.P. (C.) No. 13915/2009 & CM.No.15830/2009
Delhi Subordinate Services Selection Board & Anr. .... Petitioners
Through Ms. Ruchi Sindhwani, Ms. Bandana
Shukla, Advocates
Versus
Ms. Rekhawati & Another .... Respondents
Through Mr. Amit K. Paul, adv. for the MCD.
And
+ W.P. (C.) No. 14112/2009 & CM 16254/2009
Delhi Subordinate Services Selection Board & Others .... Petitioners
Through Ms. Ruchi Sindhwani, Ms. Bandana
Shukla, Advocates
Versus
Virender Solanki .... Respondent
Through Mr. Ajesh Luthra, Advocate for the
respondents.
CORAM:
HON'BLE MR. JUSTICE ANIL KUMAR
W.P.(C.) Nos.13870; 13875; 13883; 13913; 13915 and 14112/2009 Page 2 of 29
HON'BLE MR. JUSTICE MOOL CHAND GARG
1. Whether reporters of Local papers may be YES
allowed to see the judgment?
2. To be referred to the reporter or not? YES
3. Whether the judgment should be reported in YES
the Digest?
ANIL KUMAR, J.
*
1. These writ petitions involve a common question, "whether the
respondents in different writ petitions are not entitled for selection to
the post of primary teacher under the OBC category as they had not
submitted the OBC certificate along with the application form by 29
October, 2007, the last date for submitting the application form, but
they had submitted the OBC certificate within the time given later on by
the notices given by the petitioners."
2. The Central Administrative Tribunal had allowed the original
applications of the different respondent no.1 and the petitioners were
directed to declare the results of the applicants and to process their
cases for appointments as teachers in their respective discipline to
which they applied with all the benefits as admissible in law. The
Central Administrative Tribunal, Principle Bench has held in different
original applications filed before it that plea of cut-off date may hold
good for educational qualification but would not apply in the case of
caste certificates. It was held that eligibility under the OBC category is
acquired by a candidate on the date a particular caste is notified as
OBC in a particular State and not on account of issuance of an OBC
certificate. The Tribunal relied on a decision of High Court in WP (C)
8508 of 2007 dated 2.2.2009 which had relied on another decision of
High Court in Tej Pal Singh & ors. Vs Govt. of NCT of Delhi, 120 (2005)
DLT 117 holding as under:
" The issue is no more res-integra as in the case of Tej Pal Singh & ors. Vs Govt. of NCT of Delhi reported in 120 (2005) DLT 117 this court has already taken a view that the candidates who belong to SC and ST categories but could not file certificate in proof of the same could not have been rejected simply on account of the late submission of the certificate and submission of such certificates cannot be made pre-condition for accepting the application forms. Mr. Sunil Sharma appearing for the respondent has urged that the relief in the said judgment is only for the SC and ST category and not to OBC category and therefore the respondents have rightly not considered the application of the petitioner against the OBC category. I do not find any merit in the submission of the Counsel for the respondent. As the petitioner who belongs to OBC category she cannot be denied the right to be considered for appointment to the said post under the OBC category once there is no dispute that she belongs to OBC category. Admittedly, there was no lapse on the part of the petitioner who had applied to obtain the said certificate in the OBC category much prior to the date of the advertisement and she cannot be made to suffer simply on account of the fact that the authorities have taken considerable time in making available the OBC certificate. Considering the merit of Tej Pal Singh judgment, I extend the benefit of OBC category to the petitioner. The respondents are directed accordingly to consider the application of the petitioner against the OBC category within a period of one month and accordingly announce the result taking into view the relaxation whatever applicable to the OBC candidates."
3. Before considering the pleas and contentions of the learned
counsel for the parties, the relevant facts of different petitions are
enumerated hereinafter:
i. WP(C) 13870 of 2009, DSSSB Vs Ms. Anu Devi
a. The respondent had applied for the post of Teacher
(primary) in Municipal Corporation of Delhi pursuant to an advertisement in the Employment News dated 6-12 October, 2007 issued by Delhi Subordinate Services Selection Board (DSSSB). The closing date for submission of application along with required documents was 29 October, 2007. The respondent applied for the said post under the OBC category. The respondent appeared in the written examination which was held on 15 June, 2008 and the result was declared on 25 September, 2008. The respondent secured 103/200 marks and she was not in the list of selected candidates. Though the respondent had not given the OBC certificate along with the application, however, she was allowed to appear in the selection examination.
b. According to the petitioner, the respondent had opted for OBC category but she had not enclosed the OBC certificate as per the conditions stipulated in the advertisement. Her result, therefore, could not be processed under the OBC category but the petitioner considered her under the UR category. The marks of the respondent were less than the marks of the last selected candidate in UR category therefore, her name was not included in the list of selected candidates. The petitioners stated that non inclusion of the OBC certificate along with the application was noticed by the petitioners after the result was declared and after respondent filed a RTI application regarding the declaration of her result. The respondent was, therefore, issued a notice dated 17
November, 2008 by the petitioners asking her to submit the OBC certificate. The petitioner also issued another notice dated 18 December, 2008 to the respondent to submit the OBC certificate by 27 December, 2008. Consequent thereto, on 22 December, 2008 the respondent submitted the OBC certificate dated 05 November, 2007 in the office of the petitioners which was issued after the cut - off date of 29 October, 2007.
c. The petitioners, therefore contended that the respondent was not eligible for being considered in the OBC category and she was considered in the UR category. The name of the respondent was not in the final list as her marks were less than the marks of the last selected candidate in UR category who had secured 120/200 marks. The respondent was thus denied selection under the OBC category. The respondent, therefore, approached the Central administrative Tribunal by filing O.A. No. 370 of 2009 wherein the respondent prayed for declaration of result by the DSSSB and selection to the post of Teacher (Primary). The respondent pleaded that she should have been selected in the category of OBC as she had applied for the certificate on 04 October, 2007 with Govt. of NCT of Delhi and before the last date of submission of her application form her caste was notified as OBC and therefore, she had acquired the qualification for selection under OBC category and merely because on the demands made by the petitioners she had submitted the requisite certificate within the time given by the petitioners but not before the last date for submission of application, she could not be denied selection under OBC category for the post of primary teacher.
d. The Tribunal noted that the claim of respondent had been squarely covered by a decision of the High Court of Delhi of a
Single Bench in W P (C) No.8508/2007 dated 02 February, 2009 which was decided relying on Tej Pal Singh & ors. Vs Govt. of NCT of Delhi, 120 (2005) DLT 117. The Tribunal had noted that there was no lapse on the part of the respondent who had applied to obtain the said certificate in the OBC category much prior to the last date of submission of application form and she could not made to suffer simply on account of the fact that the authorities had taken considerable time in making available the OBC certificate. The respondent, whose caste had been included in the central list long back before advertisement was issued by the petitioner, had applied for an OBC certificate, which was ultimately issued to her on 05 November, 2007. The respondent had applied for OBC certificate on 4th October, 2007 and she received the certificate on 5th November, 2007, however, it was submitted by her on 22nd December, 2008 pursuant to the notice given by the petitioners to submit the OBC certificate by 28th December, 2008.
e. While allowing the petition of the respondent, being OA no. 370 of 2009 titled Anu Devi Vs Municipal Corporation of Delhi & anr. by order dated 17th July, 2009 the Tribunal directed the petitioner to declare the result of the respondent and to process her case for appointment as Teacher (Primary) with all benefits, as admissible in law. The order of the Tribunal dated 17th July, 2009 is challenged by the petitioners in WP (C) 13870 of 2009.
ii. WP (C) 13875 of 2009, DSSSB & anr. Vs Savita & anr.
a. The respondent no.1 had applied for the posts of Assistant Teacher in Govt. of NCT of Delhi (post code - 165/07) and Teacher (primary) in Municipal Corporation of Delhi (post code - 164/07) pursuant to an advertisement in the Employment News dated 6 - 12th October, 2007 issued by Delhi Subordinate
Services Selection Board (DSSSB). The closing date for submission of application along with all required documents was 29th October, 2007. The respondent applied for both the posts under the OBC category on 24th October, 2007. The respondent appeared in the written examinations which were held on 15th June, 2008 and the result was declared on 25th September, 2008. The respondent secured 92/200 marks and she was not in the list of selected candidates. The respondent had applied for the OBC Certificate on 27th October, 2008 before the closing date for submission of application forms.
b. The petitioners stated that the factum of respondent no.1 not having attached the OBC certificate at the time of submission of application, was noticed by them during the post examination scrutiny of the applications. Therefore a letter dated 17th November, 2008 was issued to the respondent asking her to submit the OBC certificate by 05th December, 2008. Before the last date stipulated in the notice, on 03rd December, 2008 the respondent no.1 submitted the OBC certificate dated 03rd November, 2008 in the office of the petitioners which was issued after the cutoff date 29th October, 2007.
c. The petitioners held that the respondent no.1 was not eligible for being considered in the OBC category and she was considered in the UR category. The name of the respondent was not in the final list as her marks were less than the marks of the last selected candidate in UR category who had secured 120/200 marks.
d. The order of the petitioners was challenged before Central Administrative Tribunal which allowed the application of respondent no. 1 in TA NO.1378 of 2009 titled Ms. Savita Vs
DSSSB & ors by common order dated 4th August, 2009 which is assailed by the petitioners in WP (C) 13875 of 2009 on the similar grounds as in other similar petitions.
iii. WP(C) 13883 of 2009, DSSSB & anr. Vs Shishupal Arya & anr.
a. The respondent no.1 had applied for the posts of Assistant Teacher in Govt. of NCT of Delhi (post code - 165/07) and Teacher (primary) in Municipal Corporation of Delhi (post code - 164/07) pursuant to an advertisement in the Employment News dated 6 - 12th October, 2007 issued by Delhi Subordinate Services Selection Board (DSSSB). The closing date for submission of application along with all required documents was 29th October, 2007. The respondent no.1 applied for both the posts under the OBC category on 27th October, 2007.
b. The petitioners stated that the respondent no.1 had not attached the OBC certificate at the time of submission of applications was noticed by the petitioners during the preliminary scrutiny of the applications. Therefore, a notice dated 11th February, 2008 was issued to the respondent no.1 asking him to submit the OBC certificate by 22th February, 2008. The respondent no.1 contended that he had submitted a photo copy of applying for the OBC certificate along with the application forms and pursuant to notice dated 11th February, 2008 he had submitted a photocopy of the OBC certificate on 22nd February,
c. The respondent no.1 appeared in the written examinations which were held on 15 June, 2008 and the result was declared on 25th September, 2008. The respondent no.1 secured 111/200 marks and he was not in the list of selected candidates. The
respondent had applied for the OBC Certificate on 12th October, 2007.
d. The petitioners issued another notice dated 17th November, 2008 to the respondent no.1 to submit the OBC certificate by 03rd December, 2008. On 28th November, 2008 the respondent no.1 submitted the OBC certificate dated 31th October, 2007 in the office of the petitioner which was issued after the cut - off date 29th October, 2007. The respondent no.1 while submitting the OBC certificate reiterated that a copy of the application form applying for OBC certificate was annexed with the application form and a copy of OBC certificate was given on 22nd February, 2008 pursuant to notice dated 11th February, 2008.
e. Later on the respondent no.1 was however, held to be not eligible under the OBC category and he was considered in the UR category by the petitioners. The name of the respondent no.1 was not included in the final list as his marks were less than the marks of the last selected candidate in UR category who had secured 120/200 marks.
f. The order of the petitioners was challenged before Central Administrative Tribunal which allowed the application of respondent no. 1 in TA NO.1350 of 2009 titled Mr. Shishupal Arya Vs DSSSB & ors by a common order dated 4th August, 2009 which is assailed by the petitioners in WP (C) 13883 of 2009 on similar grounds as raised in other petitions.
iv. W.P. (C.) No. 13913/2009 DSSSB & anr. Vs Fakeha Iram & anr.
a. The respondent no.1 had applied for the posts of Assistant Teacher in Govt. of NCT of Delhi (post code - 165/07) and Teacher (primary) in Municipal Corporation of Delhi (post code -
164/07) pursuant to an advertisement in the Employment News dated 6 - 12th October, 2007 issued by Delhi Subordinate Services Selection Board (DSSSB). The closing date for submission of application along with all required documents was 29th October, 2007. The respondent no.1 applied for both the posts under the OBC category on 29th October, 2007.
b. The respondent no.1 appeared in the written examinations which were held on 15 June, 2008 and the result was declared on 25th September, 2008. The respondent no.1 secured 106/200 marks and she was not in the list of selected candidates. She had had applied for the OBC Certificate on 23rd October, 2007 before the last date for submission of application forms.
c. The petitioners stated that the respondent no.1 had not attached the OBC certificate at the time of submission of applications, was noticed by the petitioners during the post examination scrutiny. Therefore a letter dated 17th November, 2008 was issued to the respondent no.1 asking her to submit the OBC certificate as the said certificate had not been submitted by the respondent no.1. The petitioners issued another notice dated 18th December, 2008 to the respondent no.1 to submit the OBC certificate by 27th December, 2008, pursuant to which on 23rd December, 2008 the respondent no.1 submitted the OBC certificate dated 05th November, 2007. The petitioners, however, held that the respondent no.1 was not eligible for being considered in the OBC category and she was considered in the UR category by the petitioners. The name of the respondent no.1 was not in the final list as her marks were less than the marks of the last selected candidate in UR category who had secured 120/200 marks.
d. The order of the petitioners was challenged before Central Administrative Tribunal which allowed the application of respondent no. 1 in TA NO.1349 of 2009 titled Ms. Fakeha Iram Vs DSSSB & ors by a common order dated 4th August, 2009 which is assailed by the petitioners in WP (C) 13913 of 2009 on similar grounds as raised in other petitions.
v. WP(C) 13915/2009; DSSSB & anr. Vs Smt. Rekhawati & anr
a. The respondent no.1 had applied for the post of Teacher (primary) in Municipal Corporation of Delhi (post code - 165/07) pursuant to an advertisement in the Employment News dated 6 - 12th October, 2007 issued by Delhi Subordinate Services Selection Board (DSSSB). The closing date for submission of application along with all required documents was 29th October, 2007. The respondent no.1 applied for the said post under the OBC category before the closing date.
b. The petitioners stated that the respondent no.1 had not attached the OBC certificate at the time of submission of application was noticed by the petitioners during the preliminary scrutiny of the applications. Therefore a notice dated 11th February, 2008 was issued to the respondent no.1 asking her to submit the OBC certificate by 22th February, 2008. The respondent no.1 contended that she submitted the caste certificate on 20th February, 2008 pursuant to notice dated 11th February, 2008.
c. The respondent no.1 appeared in the written examinations which were held on 15 June, 2008 and the result was declared on 25th September, 2008. The respondent secured 118/200 marks and he was not in the list of selected candidates.
d. The petitioners, thereafter, issued a notice dated 17th November, 2008 to the respondent no.1 to submit the OBC certificate by 03rd December, 2008. The petitioners issued another notice dated 18th December, 2008 to the respondent no.1 to submit the OBC certificate by 27th December, 2008, pursuant to which an OBC certificate dated 14th November, 2007 was submitted by the respondent no.1 within the time stipulated in the notice. The petitioners, however, held that the respondent no.1 was not eligible for being considered in the OBC category and she was considered in the UR category by the petitioner. The name of the respondent no.1 was not in the final list as her marks were less than the marks of the last selected candidate in UR category who had secured 120/200 marks.
d. The order of the petitioners was challenged before Central Administrative Tribunal which allowed the application of respondent no. 1 in TA NO.956 of 2009 titled Ms. Rekhawati Vs DSSSB & ors by an order dated 11th September, 2009 which is assailed by the petitioners in WP (C) 13915 of 2009 on similar grounds as raised in other petitions.
vi. WP(C) 14112/2009, DSSSB & anr. Vs Virender Solanki & anr.
a. The respondent had applied for the post of Physical Education Teacher (P.E.T) in Directorate of Education and development Department pursuant to an advertisement in Punjab Kesri dated 04th June, 2006 vide its advertisement No. 02/2006 issued by Delhi Subordinate Services Selection Board (DSSSB). The closing date for submission of application along with all required documents was 26th June, 2006.
b. The respondent applied for the said post under the OBC category. The respondent appeared in the main written
examination which was held on 06th May, 2007 and the result was declared on 31th January, 2008. The respondent secured 162.50/400 marks and he was not in the list of selected candidates. The respondent had applied for the OBC Certificate on 20th June, 2007 prior to last date for applying for the said post.
c. The petitioners stated that the respondent had not attached the OBC certificate at the time of submission of application, was noticed by them during the post examination scrutiny of the applications. Therefore a letter dated 29th October, 2007 was issued to the respondent asking him to submit the OBC certificate and the said certificate was submitted by the respondent on 12th November, 2007 which was dated 05th July, 2007. Though the respondent had applied for the OBC certificate before the closing date for submission of application form, however, the OBC certificate was issued after the cut - off date 26 June, 2007. Therefore, the respondent was held not eligible under the OBC category and he was considered in the UR category by the petitioners. The name of the respondent was not in the final list as his marks were less than the marks of the last selected candidate in UR category who had secured 185.25/400 marks.
d. The order of the petitioners was challenged before Central Administrative Tribunal which allowed the application of respondent being OA NO.342 of 2009 titled Mr.Virender Solanki Vs DSSSB & ors by an order dated 4th August,2009 which is assailed by the petitioners in WP (C) 1412 of 2009 on similar grounds as raised in other petitions.
4. The petitioners have assailed the orders of the tribunal primarily
on the grounds that the terms and conditions in the advertisements
clearly stipulated that all the required documents were to be submitted
along with the application forms. According to petitioners the
advertisements were unambiguous that without the OBC certificates,
the claim of the candidates under the OBC category shall not be
entertained. It has also been emphasized by the learned counsel for the
petitioners that the caste certificate had to accompany the application
form and therefore the OBC certificate had to be submitted before the
closing date.
5. The petitioners also asserted that considering the cases of the
respondents shall be discriminatory, as a number of candidates who did
not possess the OBC certificate on the closing date for applying may not
have submitted their applications and thus it will cause injustice to
such candidates. Distinguishing the case of Tej Pal Singh (supra) it was
contended that the said cases pertained to schedule caste and
scheduled Tribes and not to OBC category. Regarding OBC category it is
submitted that not only the caste is relevant but the fact that the
candidate does not belong to creamy layer. The fact that the candidate
did not belong to creamy layer could be ascertained only at the time of
issuing of the OBC certificate.
6. The learned counsel for the petitioners has relied on (2009) 2 SCC
(L&S) 265, U.P State Public Service Commission v. Satya Narayan
Sheohare and Ors; JT 1998 (9) SC 190 State of Haryana and Ors v.
Anurag Srivastava and Ors; AIR 2000 SC 2011, Bhupinderpal Singh
and Ors v. State of Punjab and ors; AIR 2003 SC 4411, State of U.P v.
Vijay Kumar Mishra; (2007) 4 SCC 54 in support of her contention that
acquiring certificates by the respondents being OBCs after the last date
for applying, is acquiring qualification after the last date of filing the
application and so they are not eligible for selection.
7. The writ petitions were contested by the respondents contending
inter alia that the candidates had applied for OBC certificates prior to
last date for submission of application forms. It is emphatically asserted
by the respondents that the notices were given to them directing them
to submit the OBC certificates failing which their selection shall be
cancelled. The notices given by the petitioners were categorical to
submit the OBC certificates by a particular date and the respondents
had submitted the OBC certificates before the said date. In the
circumstances, it is contended that their selection in the category of
OBC could not be cancelled on the ground that the OBC certificates
were not submitted along with the application forms by 29th October,
2007.
8. The learned counsel appearing for respondent no.1 in various writ
petitions have relied on W.P(C) No.548/2008 titled Govt of NCT of Delhi
and Anr v. Ms.Poonam Chauhan decided on 9th July, 2008; AIR 2009
SCC 2827; AIR 1975 SC 1994, J.R.Sen Gupta v. A.K.Bose; 1985 (4)
SCC 71, 2001 98) SCC 24, Shyam Sunder v. Ram Kumar and Anr in
support of their contentions and pleas. The learned counsel for the
respondents have also contended that if two interpretations can be
given to the expression, then a liberal and wider interpretation should
be given and not a narrow and technical one, as the reservation for OBC
candidate is a beneficial piece of legislation. The learned counsel has
relied on (2008) 9 SCC 527, Union of India Vs Prabhakaran Vijaya
Kumar.
9. The learned counsel for the parties were heard at length in
support of their pleas and contentions. This is no more res integra that
if requisite qualifications are obtained after the last date, it will not
entitle a candidate for selection. In State of Haryana and Ors v. Anurag
Srivastava and ors (supra), the last date for submitting the application
was 7th January, 1982 on which date the candidate did not possess the
master‟s degree in Modern Indian History. Though she had a master‟s
degree in Modern Indian History in Group A, however, she obtained M.A
in History in Group B on 16th July, 1981 and it was held that she had
obtained the requisite qualification after the last date and relying on
Ashok Kumar Sharma v. Chandershekhar, JT 1997 (4) SC 99 and
Rekha Chntuwedi v. University of Rajasthan, JT 1993 (1) SC 220
holding that qualifications have to be considered as they are possessed
on the last date of filing of the application, it was held that the
candidate was not entitled to be selected. In Bhupinderpal Singh
(supra) the Supreme Court did not allow the practice to consider the
date of eligibility as the date of interview. The Apex Court reiterated that
the date of eligibility shall be the date of making the application or the
last date fixed for receipt of applications. Similarly, in State of U.P v.
Vijay Kumar Mishra (Supra) it was held that the applicant not
possessing prescribed qualification on the date of application and
acquiring qualification subsequently cannot be considered for
appointment in absence of any power with the appointing authority to
relax the qualification nor such a candidate can be compared with the
candidate who possess the prescribed qualification on the date of
application.
10. Where no cut off date is specified in the advertisement or in the
rule, the Apex Court in Ashok Kumar Sonkar (Supra) held that the last
date for filing the application must be considered as a cut off date. In
this case, as the applicant did not hold the requisite qualification on the
cut off date, it was held that he was not eligible for appointment to the
said post. The Supreme Court further held that if an appointment is
irregular it can be regularised but if it is illegal then it is non est in the
eye of law and is a nullity. The Apex Court rather held that equity
jurisdiction of the Supreme Court cannot be invoked in a case of illegal
appointment.
11. In U.P.Public Service Commission (Supra) relied on by the
petitioners it was held that whenever (Reservation for Scheduled Castes,
Scheduled Tribes and other Backward Classes) Act, 1994 was amended
by including any caste/classes in the list of OBC in the Schedule I, then
the date of amendment to the act would be the date of commencement
of the act in regard to such caste/class inserted by amendment. In this
case the applicants were general category candidates when recruitment
notification dated 4th March, 2000 was issued, however, the act was
amended on 7th July, 2000 before the commencement of written test on
4th August, 2000 and therefore the candidate belonging to OBC became
entitled to claim benefit of reservation and they also secured necessary
certificate and gave their representations without any delay on 29th
August, 2000 and 13th September, 2000 and in these circumstances it
was held that they were entitled for reservation.
12. The learned counsel for the respondents, however, have
contended that the respondents belong to OBC which caste were
notified as backward classes prior to the last date for applying. In the
circumstances, it cannot be held that the eligibility on account of being
a backward class was acquired by the respondents after the last date
for applying for the selection. It is asserted that acquisition of certificate
in order to demonstrate that they belong to backward classes and the
reservation in that respect cannot be equated with acquiring the
educational eligibility and non submission of OBC certificates by the
last date for application and submitting later on after it was demanded
by the petitioners within the reasonable time will not be such a lacunae
which should be a ground to deprive them of their right which has been
conferred on the basis of a beneficial piece of legislation which is
(Reservation for Scheduled Castes, Scheduled Tribes and other
Backward Classes) Act, 1994. It is contended by the respondents that
the petitioners had the power to extend the time to submit the caste
certificate which was done by them by giving notice and demanding the
certificates by extended time stipulated in the notices. In Jnan Ranjan
Sen Gupta and Ors (Supra) while dealing with the ambit of erection of
structure on land under Calcutta Thika Tenancy Act the Supreme
Court had held that it was a piece of beneficial legislation conferring
certain rights upon the tenancies and in dealing with such provisions of
law something which is not already there cannot be read in it, as
reading such a thing which is not in the provision will lead to imposing
a restriction upon the rights of the class of tenants by judicial
interpretation which is not permissible in absence of express words to
that effect or necessary manifest intendment.
13. Dealing with the principle of statutory construction in American
Express International Banking Corporation (Supra) the Supreme Court
has held that the words occurring in statutes of liberal import such as
social welfare legislation and human rights‟ legislation are not to be put
in Procrustean beds or shrunk to Lilliputian dimensions. It was held
that literal construction must be avoided and the prodigality of its
misapplication must be recognized and reduced and Judges ought to be
more concerned with the „color‟, the „content‟ and the „context‟ of such
statutes. Similarly, in Shyam Sunder and Ors (Supra) it was held that if
it is found that there is a doubt in regard to the meaning of a provision
or words used in the provisions of an enactment, it is permissible for
the court to apply the rule of benevolent construction to advance the
object of the Act. Ordinarily, the rule of benevolent construction has
been applied while construing welfare legislations or provisions relating
to the relationship between weaker and stronger contracting parties.
While interpreting "accidental falling off a passenger from a train
carrying passengers" it was held by the Supreme Court in Union of
India Vs Prabhakaran Vijaya Kumar (supra) that adopting a restrictive
meaning will deprive a large number of railway passengers from getting
compensation in railway accidents. In the circumstances it was held
that the expression "accidental falling of the passengers from the train
carrying passengers" would include accidents when a bone fide
passenger i.e. a passenger travelling with a valid ticket or pass is trying
to enter into a railway train and falls down during the process. It was
held that a purposive and not literal interpretation should be given to
the expression.
14. In Govt. Of NCT of Delhi and anr. Vs Poonam Chauhan, 152
(2008) DLT 224 (DB) the candidature of the candidate for the post of
Domestic Science teacher was cancelled on the ground that the OBC
certificate was issued by the concerned SDM after the closure of date of
submission of application form. The Division Bench of this court had
noticed that the candidate belonging to OBC and not falling in creamy
layer was not disputed. It was also not disputed that the application
form was submitted by the candidate before the closing date of receipt
of application form. The authorities in this case had also not disputed
that after the last date for submission of the application forms, they had
directed the candidate to furnish the attested copies of the relevant
document in support of claim of reservation duly attested by any
appropriate authority. Refereeing to relevant office memorandum it was
noticed that it did not specify that the caste certificate issued
subsequent to the date of closing of receipt of application could not be
considered or looked into. Considering these facts and circumstances,
the order of the Central Administrative Tribunal setting aside the order
of the Government of NCT cancelling the candidature of the candidate
was upheld.
15. This is not disputed and cannot be disputed by the petitioners
that notices were sent to respondents by the petitioners to submit the
OBC certificates by the last date as indicated in the notices. It is also
not disputed that before the last date indicated in the notices, the
respondents in different petitions had submitted their OBC certificates.
As also certifying that they were not part of creamy layer which was also
their case in the applications filed before the petitioners for seeking
appointment for the relevant post. In none of the cases the petitioners
have found the respondents not eligible for selection under the OBC
category. Thus it is admitted that the candidates belong to OBC
category and they do not belong to creamy layer.
16. From the perusal of the facts and circumstances, it appears
that the record of the petitioners also had deficiencies as the caste
certificates were demanded from some of the candidates who had
already submitted certificates pursuant earlier notices given to some of
the candidates even before allowing them to appear in the examination
and therefore, the petitioners had not treated the candidates who had
not submitted the OBC certificate by the closing date for submitting the
application forms that is 29th October, 2007 as not eligible. By the
notices it was communicated that determination of the eligibility for the
post under the OBC category is pending, on account of lack of certain
information/documents and it was not communicated that their
applications have been rejected for consideration under the OBC
category. In the case of Shishupal Arya (supra) whom notice dated 17th
November, 2008 was given directing the said candidate to submit the
OBC certificate latest by 3rd December, 2008 to remove the deficiency.
The said candidate though had not only given a photocopy of the
application applying for the OBC certificate along with his application
for the post of primary teacher before 29th October, 2007 but pursuant
to another earlier notice dated 11th February, 2008 whereby the said
candidate was directed to furnish the requisite document, that is OBC
certificate by 22nd October, 2008, he had submitted the requisite OBC
certificate by 22nd February, 2008 and an endorsement regarding the
receipt of certificate was also obtained on the notice dated 11th
February, 2008. In reply to another notice dated 17th November, 2008
the said candidate again reiterated that he had already submitted the
OBC certificate on 22nd February, 2008 and also submitted another
certificate on 28th November, 2008.
17. Similarly notices were given to other candidates, respondent No.1
in other petitions who also submitted the OBC certificates within the
time granted by the petitioners under the communications sent in
November, 2008. This is also not the case of the petitioners that they
could not extend the time for submitting the OBC certificate for
selection under the OBC category. This is also not the plea on behalf of
the learned counsel for the petitioners that the notices issued to the
respondents in different petitions were sent un-authorizedly by persons
who were not authorized to send the notices and demand from the
candidates to rectify the deficiency and submit the OBC certificates,
were not valid notices.
18. The petitioners had the power to extend the time and in the
circumstances, the logical inference shall be that the time to submit the
OBC certificates was extended and within the extended time, the
certificates were submitted by the respondents/candidates. As also held
in Poonam Chauhan (supra), the advertisement did not specify that the
OBC certificates submitted after the last date for submission of
application form shall not be considered and the applications shall be
rejected. The petitioners have not construed such a restriction in their
advertisements and therefore, extended the time and gave notices
demanding rectifying the deficiencies and directed the candidates to
submit the appropriate OBC certificates, which were applied by the
candidates prior to last date for submission of application forms but
which were given to the candidates by the authorities after the last date
for submission of application forms, which were submitted by them
within the extended time given by the petitioners.
19. In any case the submission of OBC certificate for reservation
under the OBC category cannot be equated with acquisition of the
educational qualification. A candidate becomes eligible under the OBC
category, the day the caste he belongs to is notified by the appropriate
authority as a backward class. Though the learned counsel for the
petitioners has emphasized that whether a candidate belongs to a
creamy layer or not is to be determined only on issuance of a certificate,
however, taking into consideration the entirety of the facts and
circumstances, in our view the candidates not belonging to a creamy
layer whose caste is notified as a backward class becomes entitled for
reservation under the OBC category and submission of the requisite
certificate is only a ministerial act which cannot be equated with
acquisition of educational qualification to become eligible for a post.
Consequently, the plea of the learned counsel for the petitioners that
the respondents/candidates became eligible for selection in the OBC
category on the dates the certificates were issued by the appropriate
authorities, cannot be accepted. This plea in the present facts and
circumstances should also be not accepted because in all the cases
except in the case of Rekhawati (Supra) the candidates had applied for
OBC certificate before the closing date for submission of forms which
was 29th October, 2007. In the circumstances for the delay on the part
of the authorities in preparing and giving the OBC certificate, it cannot
be inferred or held that the candidates were not eligible for selection
under the OBC category.
20. As already considered hereinbefore, the petitioners themselves did
not treat the respondents in different petitions as ineligible for selection
under the OBC category as none of the notices given to the candidates
stipulated that they cannot be selected under the OBC category as they
had failed to furnish the requisite certificate before the closing date for
submission of the application forms. Rather the notices were given by
the petitioners extending the date for submission of the OBC certificate
and all the candidates in different writ petitions submitted the OBC
certificate before the last date notified in the notices. In the
circumstances it will not be appropriate and in the interest of justice to
infer that the order of the Tribunal holding that the
respondents/candidates in different writ petitions are entitled for
selection under the reserved category in accordance with their marks,
are bad in law and are liable to be quashed.
21. The learned counsel for the petitioner has also emphasized that
selecting the respondents/candidates in different petitions will be
discriminatory viz-a-viz other candidates who might not have applied,
on account of not having the OBC certificate by the closing date for
submission of the application form that is 29th October, 2007. The plea
of the petitioners is based on surmises. No particulars of any candidate
has been given who did not have the OBC certificate by the closing date
of 29th October, 2007 and therefore, he had not applied for selection to
the said posts for which the respondents/candidates had applied.
22. It is also not necessary for the High Court in exercise of its writ
jurisdiction to interfere in every case. For issuing a writ for `any other
purpose‟ under Article 226 of the Constitution of India, it has always
been in the discretion of the High Court to interfere or not depending
upon the facts and circumstances of each case. The Constitution
Bench in The Moon Mills Ltd v. M.R.Mehar, AIR 1967 SC 1450 had held
that writ is legally a matter of sound discretion and would not be
issued, if there be such negligence or omission on the part of the
petitioner to assert his right is taken on conjunction with the
circumstance which may cause prejudice to adverse party. It was
further held that the writs so far as they are concerned with the
enforcement of other rights are not issued as a "matter of course".
Similarly in Shangrila Food Products Ltd v. Life Insurance Corporation
of India and Anr, (1996) 5 SCC 54 the Supreme Court had held that
"the High Court in exercise of its jurisdiction under Article 226 of the
Constitution of India can take cognizance of the entire facts and
circumstances of the case and pass appropriate orders to give the
parties complete and substantial justice. The jurisdiction of the High
Court, being extraordinary, is normally exercisable keeping in mind the
principles of equity.
23. In the totality of facts and circumstances, therefore, this Court is
not inclined to exercise its jurisdiction in exercise of its power under
Article 226 of the Constitution of India for quashing the orders dated 4th
August, 2009 in O.A No.342/2009, T.A No.1349/2009, 1350/2009, T.A
No.1378/2009 and order dated 17th July, 2009 in O.A No.370/2009
and order dated 11th September, 2009 in O.A No.956/2009 directing
petitioners to declare the result of the respondents/applicants and to
process their appointment according to their applications with all
benefits as admissible in law. The writ petitions, therefore, are without
any merits and are dismissed. All the pending applications are also
disposed of and interim orders are vacated. However, considering the
facts and circumstances parties are left to bear their own costs.
ANIL KUMAR, J.
FEBRUARY 17, 2010 MOOL CHAND GARG, J. 'Dev'
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!