Citation : 2012 Latest Caselaw 489 Del
Judgement Date : 24 January, 2012
*IN THE HIGH COURT OF DELHI AT NEW DELHI
Date of decision: 24th January, 2012
+ LPA 562/2011
% DELHI SUBORDINATE SERVICES SELECTION BOARD
& ANR ..... Appellants
Through: Ms. Zubeda Begum & Ms. Sana
Ansari, Advocates.
Versus
RAM KUMAR GIJROYA & ORS. ..... Respondents
Through: Mr. D.P. Sharma & Mr. Rajender
Yadav, Advocates for R-1, 2 &5.
AND
+ W.P.(C) 8087/2011
% MS. RENU ..... Petitioner
Through: Mr. Deepak Tyagi & Mr. K.K.
Gautam, Advocates.
Versus
THE CHAIRMAN/SECRETARY, D.S.S.S.B
& ORS. ........... Respondents
Through: Mr. Sachin Chopra & Mr. Amit
Kumar Dadhich, Advocates for
R-2&3
CORAM :-
HON'BLE THE ACTING CHIEF JUSTICE
HON'BLE MR. JUSTICE RAJIV SAHAI ENDLAW
LPA 562/2011 & W.P.(C) 8087/2011 Page 1 of 18
JUDGMENT
RAJIV SAHAI ENDLAW, J.
1. The appeal impugns the order dated 24th November, 2010 of the
learned Single Judge allowing W.P.(C) No.382/2009 preferred by the five
respondents seeking mandamus commanding the appellants Delhi
Subordinate Services Selection Board (DSSSB) and Govt. of NCT of
Delhi to accept the Other Backward Classes (OBC) Certificates submitted
by them for selection to the post of Staff Nurse in the Department of
Health and Family Welfare, Govt. of NCT of Delhi after the cut off date
provided therefor. It was the case of the respondents in the writ petition
that the appellants had vide advertisement published on 30 th August, 2007
invited applications for the post of Staff Nurse; that the last date specified
in the said advertisement for submitting the applications was 21 st January,
2008; the respondents applied before the cut off date for selection under
the OBC category and the appellants issued Admit Card enabling the
respondents to appear in the examination to be held therefor; that the
respondents had so appeared in the examination and were shortlisted for
selection; that however their names did not find mention in the list
published on 29th July, 2008 of selected candidates; that on enquiries they
learnt that they were not selected for the reason of their having not
submitted the OBC Certificates issued by the appropriate authority of
belonging to the OBC Category along with their application forms. The
respondents hence claimed the relief aforesaid commanding the appellants
to accept the OBC Certificates from them. Notice of the said writ petition
was issued. It appears that the respondents herein applied for early hearing
of the writ petition on the ground that the matter in controversy was
covered by the judgment dated 11th February, 2009 in W.P.(C)
No.9112/2008 titled Ms. Pushpa Vs. Govt. of NCT of Delhi. The said
application for early hearing was listed before the learned Single Judge on
24th November, 2010 when the same was allowed and the writ petition
taken up for hearing immediately. The learned Single Judge finding the
matter to be covered by Ms. Pushpa (supra) allowed the writ petition and
directed the appellants to re-consider the selection of the respondents in the
OBC Category. Aggrieved therefrom this appeal was preferred, notice
whereof was issued. Only the respondents no.1, 2 & 5 namely Sh. Ram
Kumar Gijroya, Sh. Kanhaiya Lal Yogi and Sh. Jaswant Kumar Yadav
have chosen to contest the appeal.
2. The respondents in the appeal have also opposed the prayer of the
appellants in appeal for condonation of delay of 160 days in preferring the
appeal. We had on 9 th November, 2011 directed the appellants to produce
the original records whereby the file of the appeal was processed. The said
records were produced before us and have been perused and we are
satisfied that the delay in preferring the appeal is unintentional and bona
fide and sufficient cause for condonation thereof is made out.
Accordingly, the said delay is condoned and the appeal is considered on
merits.
3. W.P.(C) No.8087/2011 has been preferred impuging the order dated
29th April, 2011 of the Central Administrative Tribunal, Principal Bench,
New Delhi dismissing O.A. No.2427/2010 under Section 19 of the
Administrative Tribunals Act, 1985 preferred by the petitioner seeking a
direction for her appointment for the post of Matron in the office of the
DG, Prisons, in the OBC Category. Finding the controversy in the writ
petition to be the same as in the appeal aforesaid, notice thereof was issued
for the same date when the appeal was listed.
4. It is the case of the appellants in the appeal that the applicants in
pursuance to the advertisement supra and seeking appointment in the OBC
Category were required to submit the certificate of belonging to the OBC
Category along with the application form by the cut off date advertised for
submission of the applications; that none of the respondents however so
submitted the certificate; they were allowed to appear in the examination
and on the basis of the result of the examination, provisionally selected in
the OBC Category; however finding, on scrutiny of applications, the
respondents to have not submitted the certificate of belonging to the OBC
Category alongwith the application form, they were not so selected.
5. It is not in dispute that the advertisement was published on 30th
August, 2007 and the last date for submission of applications was 21 st
January, 2008.
6. It is the categorical case of the appellants in the appeal that the
respondents no.1 to 5 applied to the appropriate authority for issuance of
the OBC Certificates on 10th January, 2008, 19th June, 2008, 27th
November, 2008, 21st August, 2008 and 1st February, 2008 respectively
and OBC Certificates were issued to them on 6th February, 2008, 23rd June,
2008, 2nd December, 2008, 8th December, 2008 and 1 st February, 2008
respectively. It is thus the case of the appellants that save for the
respondent no.1 who applied for the OBC Certificate ten days prior to the
cut off date, the respondents no.2 to 5 applied for the OBC Certificates
long after the cut off date and the OBC Certificates in any case were issued
to all the respondents after the cut off date and submitted to the appellants
even thereafter. The appellants contend that the requirement of the
advertisement inviting applications being of submission of OBC
Certificate alongwith the application by the cut off date and none of the
respondents having done so, they cannot be appointed even if had cleared
the examination held for selection.
7. Ms. Pushpa, judgment (supra) in whose writ petition was relied upon
by the learned Single Judge had also applied in pursuance to the same
advertisement. It was however her case that she had applied to the
concerned office of SDM for issuance of OBC Certificate much prior to
even the date of the advertisement and it was owing to the delay by the
office of the SDM in issuing the Certificate that she could not submit the
same along with her application and had submitted the same immediately
upon the same being made available. The learned Single Judge allowed
the petition preferred by Ms. Pushha holding that she could not be blamed
or made to suffer for the delay on the part of the authorities in making the
Certificate available to her.
8. It is the contention of Ms. Zubeda Begum, Adv. for the appellants in
the appeal that the reliance by the learned Single Judge on Ms. Pushpa is
misconceived inasmuch as the facts of the present case are materially
different from that in the case of Ms. Pushpa. She contends that relief was
granted to Ms. Pushpa for the reason of her having applied for the
Certificate even prior to the date of the advertisement and her inability to
submit the Certificate being owing to the delay by the authorities. It is
contended that on the contrary, save for the respondent no.1 (who applied
for the Certificate as aforesaid ten days before the cut off date), the other
respondents even applied for the Certificate long after the cut off date
mentioned in the advertisement.
9. The Tribunal in the order dated 29 th April, 2011 impugned in the
writ petition has also found the petitioner in the writ petition to have
applied for the OBC Certificate after the closing date for submission of the
applications and has thus held the judgment in Ms. Pushpa to be not
applicable.
10. The counsel for the respondents no.1, 2 & 5 in the appeal and the
counsel for the petitioner in the writ petition have contended that they were
entitled to be considered for appointment in the OBC Category by virtue of
their status as belonging to the OBC Category; that their said status is by
birth and is not dependent on the Certificate; that they having been allowed
to participate in the selection process and having cleared the selection
process could not be denied appointment for the reason of having not
submitted the OBC Certificate by the cut off date; that they should have
been given opportunity to produce the Certificate even after the cut off
date. Besides, the judgment in Ms. Pushpa, reliance is placed on Tej Pal
Singh Vs. Govt. of NCT of Delhi 2000 (1) ILR (Del) 298 and judgment
dated 17th February, 2010 of a Division Bench of this court in W.P.(C)
No.13870/2009 titled D.S.S.S.B. Vs. Ms. Anu Devi and other connected
writ petitions reported as 2010 (2) SLR 206.
11. On the contrary, Ms. Zubeda Begum, Adv. for the appellants has
relied on:
(i) MCD Vs. Veena (2001) 6 SCC 571 laying down that persons
holding OBC Certificates issued by other States cannot be treated as
OBCs in Delhi and the applicants who had not submitted OBC
Certificates issued by the authorities in Delhi were to be considered
in Unreserved Category;
(ii) Shankar K. Mandal Vs. State of Bihar (2003) 9 SCC 519
laying down that the cut off date by reference to which the eligibility
requirement must be satisfied by the candidate seeking a public
employment is the date appointed by the relevant Service Rules and
if there is no cut off date appointed by the Rules, then such date
shall be as appointed for the purpose in the advertisement calling for
the applications;
(iii) Ashok Kumar Sonkar Vs. Union of India (2007) 4 SCC 54
laying down that the proposition where the applications are called by
prescribing a particular date as the last date for filing the
applications, the eligibility of the candidates has to be judged with
reference to that date and that date alone is a well established one;
(iv) Judgment dated 7th September, 2010 of a Division Bench of
this Court in W.P.(C) No.1343/2010 titled Santosh Kumar Meena
Vs. Govt. of NCT of Delhi laying down that the reason why a cut off
date cannot be ignored in an individual case is that there may be
other persons who may have applied, had they known that the date
of acquiring qualification was flexible;
(v) Order dated 20th January, 2010 of this Court in W.P.(C)
No.8362/2009 titled Dharmendra Saini Vs. Govt. of NCT of Delhi
denying the relief to the petitioners who had remained careless and
indifferent in taking timely steps not only in obtaining the OBC
Certificates but in submission of the same.
12. The common legal question to be adjudicated in the appeal and the
writ petition thus is whether notwithstanding the advertisement inviting
applications requiring the certificate of belonging to the Reserved Category
being filed along with application by the cut off date, the delay in
submitting the certificate can be condoned and appointment directed.
13. We have recently in judgment dated 31st October, 2011 in W.P.(C)
No.7767/2011 titled Narayan Lal Meena Vs. Govt. of NCT of Delhi had
occasion to consider the sanctity of the cut off date qua eligibility
qualification and have on a conspectus of the case law, need to reiterate
which is not felt, held that eligibility has to be determined as on the cut off
date prescribed and no relaxation can be granted; that the applicants cannot
take any advantage of the mistake, if any on the part of the
appointing/recruiting authorities in allowing the applicants to appear in the
examination and interview; that appointment of an ineligible candidate is
illegal and no question of estoppel arises. It was further held that granting
any relief to the applicant approaching the Court in such cases would
tantamount to giving a benefit to such applicants to the prejudice of others;
if the eligibility were allowed to be determined on the date of the interview
and/or on the date of appointment, then the same would be to the
detriment/prejudice of others who considering themselves to be ineligible
as per the terms of advertisement did not apply. It was further held that the
same would tantamount to giving premium to the illegality practiced in
applying when the person was clearly in the know that he / she was
ineligible to apply. It was yet further held that in such situation, it is well-
nigh possible that had others similarly placed as the petitioner and who
acted honestly and did not apply, also applied and competed, the petitioner
may not even have been found successful.
14. The only question which thus remains to be adjudicated is whether
what has already been held by us as aforesaid qua the eligibility
qualification applies also to submission of documents as the OBC
Certificate. The distinction is obvious. While the qualification does not
exist on the cut off date, the status as OBC exists which as has been held in
Tej Pal Singh (supra) is not dependent on the certificate which is but a
proof of such status.
15. The Tribunal, in the order impugned in the writ petition, though
noticed Tej Pal Singh held that in subsequent judgment dated 02.02.2009
in W.P.(C) No.8508/2007 titled Smt. Poonam Vs. GNCTD, the law
developed was that the delay in submission of certificate could be
overlooked only if the certificate had been applied for well before the cut
off date but was issued subsequently and for no fault of the applicant.
16. We may however notice that Tej Pal Singh, (judgment of one of us
i.e. the Acting Chief Justice and LPA No.304/2000 whereagainst was
dismissed on 15.12.2000 and SLP dismissed on 16.04.2001) referred to the
Chapter in Swamy's Compilation on Reservations and Concessions for
Scheduled Castes (SC) and Scheduled Tribes (ST) under the heading
"Verification of Claim for SC & ST" which inter alia stipulated
verification of status belonging to the SC/ST after the provisional
appointment. It was on the basis of the same that it was held that a person
who claims to belong to SC/ST Category is not to be denied appointment
merely because he has not been able to produce the certificate. It was held
that the provision termed appointment in the Reserved Category on a
provisional basis and subject to submission of proof. This Court further
found the advertisement inviting applications in that case to have also
provided so and incorporated the Chapter aforesaid. It was yet further
found that the advertisement did not prescribe the cut off date for the
purpose of submitting SC/ST/OBC Certificates.
17. On the contrary, the advertisement in the appeal as well as the writ
petition clearly provided that the certificates of belonging to OBC category
had to be filed along with the application by the cut off date. We,
therefore, are of the opinion that what was held in Tej Pal Singh qua the
status as SC/ST and in the context of language of the advertisement in that
case would not apply to the present cases concerning OBCs and in view of
the unambiguous language of the advertisements inviting applications in
the present cases. Inspite of judgment of Coordinate Bench in Anu Devi
supra, need is not felt to refer the matter to a larger Bench because the
judgment in Anu Devi turned on, firstly the appointing authority in that
case, notwithstanding the cut off date, having issued notices demanding the
certificates thereby extending the cut off date and secondly on this Court
exercising the discretion under Article 226 in refusing to interfere with the
decision of the Tribunal in that case. We are however consciously
distinguishing Tej Pal Singh (supra). We may also notice that our Brother
who has authored the judgment in Anu Devi had earlier, sitting singly in
judgment dated 13.08.2009 in W.P.(C) No.10257/2009 titled Abhishek
Saini Vs. University of Delhi held that the action of the University in not
permitting the petitioner in that case to participate in the selection process
on account of non-production of OBC certificate by the date stipulated in
the Bulletin of Information and which was mandatory cannot be faulted
with. Mention may also be made of Hari Singh Vs. Staff Selection
Commission 170 (2010) DLT 262 where another Division Bench
notwithstanding the OBC certificate having not been filed by the stipulated
date and following Tej Pal held a case for making provisional admission to
have been made out but again in the peculiar facts of that case and
accepting the explanation for non-submission thereof.
18. Another Division Bench of this Court in judgment dated 25 th
January, 2010 in WP(C) No. 10558/2009 titled Union Public Service
Commission Vs. GNCTD and other connected Writ Petitions held that the
procedure for making applications cannot be given a go by for
accommodating a few people and if this is done there would be no
obligation on anybody to follow any procedure resulting in an
unmanageable situation. It was further held that the procedure prescribed
in the advertisement casts a duty on the applicants to apply in accordance
therewith and they cannot be allowed to contend that their application
should be accepted even if incomplete. Accordingly, the rejection of the
applicants who had not submitted the documents required to be submitted
alongwith the application form was upheld.
19. Else, what has been observed by us qua qualification, equally
applies to submission of OBC Certificate also. It is well-nigh possible that
a number of other OBC candidates, though otherwise eligible but not in
possession of the OBC Certificate by the cut off date, did not apply under
the belief that being required to enclose the OBC Certificate along with the
application and being not in possession thereof, their applications would be
deficient and not entertainable. It is yet further possible that, had such
others applied and competed, the respondents in appeal and/or the
petitioner in the writ petition may not have been eligible. The respondents
in appeal and the petitioner in the writ petition were clearly in the know
that their applications were incomplete and took a chance. This Court
cannot lay down a law which would encourage such practices. The terms
and conditions mentioned in the advertisement were intended, to
guide/instruct the prospective applicants and there is no reason to dilute the
same. Even otherwise, this Court would be loathe to issue
mandamus/directive contrary to the terms of selection/appointment (see
Karnataka State Road Transport Corporation Vs. Ashrafulla Khan
(2002) 2 SCC 560, FCI Vs. Ram Kesh Yadav (2007) 9 SCC 531,
Maharishi Dayanand University Vs. Surjeet Kaur JT 2010 (7) SC 179
and State of West Bengal Vs. Subhas Kumar Chatterjee (2010) 11 SCC
694).
20. As far as the case of the respondent no.1 in appeal who had applied
for OBC Certificate ten days before the cut off date is concerned, we are
unable to find the same at par with Ms. Pushpa. In Ms. Pushpa, the
application for OBC Certificate had been filed much prior to the date of
advertisement. The advertisement in the present case as per the
respondents was published on 30th August, 2007 and the respondent no.1
applied for OBC Certificate barely ten days prior to the cut off date. No
case of the said respondent no.1 being not at fault also is thus made out.
21. We therefore are unable to agree with the order of the learned Single
Judge challenged in appeal and set aside the same. The appeal is
accordingly allowed. Axiomatically, we are in agreement with the order of
the Tribunal challenged in the writ petition and dismiss the writ petition.
No order as to costs.
RAJIV SAHAI ENDLAW, J
ACTING CHIEF JUSTICE JANUARY 24, 2012 bs
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!