Citation : 2024 Latest Caselaw 7514 Del
Judgement Date : 21 November, 2024
$~83
* IN THE HIGH COURT OF DELHI AT NEW DELHI
+ W.P.(C) 1358/2024 & CM APPL. 12472/2024
GOVT OF NCT DELHI AND ORS .....Petitioners
Through: Mr. Gaurav Dhingra and Mr.
Shashank Singh, Advs.
versus
ARUN SINGH BHATTI .....Respondent
Through: Mr. Nirvikar Verma, Adv.
CORAM:
HON'BLE MR. JUSTICE C. HARI SHANKAR
HON'BLE MR. JUSTICE AMIT SHARMA
JUDGMENT (ORAL)
% 21.11.2024
C. HARI SHANKAR, J.
1. Applications for recruitment to the post of Trained Graduate Teacher1 (Computer Science) were invited by the Directorate of Education2, Government of National Capital Territory of Delhi, vide advertisement dated 27 January 2014. The prescribed academic qualification for eligibility for applying for recruitment, as per the advertisement, were as under:
"Bachelors degree in Computer Application (BCA) from a recognized University;
OR
(A) B.E./B. Tech (Computer Science/Information Technology) from a recognized University;
1 "TGT", hereinafter 2 "DOE", hereinafter
W.P.(C) 1358/2024
OR (B) Graduation in Computer Science from a recognized University (provided that the Computer Science subject must be studied in all years as main subject);
OR
Graduation in any subject and 'A' level course from DOEACC Ministry of Information and Technology, Govt of India."
2. It is not in dispute that the aforesaid qualifications were envisaged in the Recruitment Rules3 for the post of TGT (Computer Science) as well.
3. The respondent applied for the post of TGT (Computer Science), in response to the aforesaid advertisement. He participated in the written examination, which he cleared. Thereafter, he was directed to submit his e-dossier along with documents for verification. On the ground that he did not possess the requisite academic qualifications for appointment as TGT (Computer Science), the respondent's candidature was cancelled vide rejection notice dated 10 November 2017.
4. Aggrieved by the rejection of his candidature, the respondent approached the Central Administrative Tribunal4 by way of OA 3993/2017.
5. By the impugned judgment dated 11 August 2023, the Tribunal has allowed the respondent's OA and has directed that he be permitted
3 "RRs", hereinafter 4 "Tribunal" hereinafter
W.P.(C) 1358/2024
to join the post of TGT (Computer Science).
6. The reasoning of the Tribunal is contained in the following passages:
"5. Analysis:
5.1 After hearing the arguments put forth by the learned counsel for the parties and going through the relevant documents on record, we are of the considered view that the adjudication of the Original Applications hinges on a limited issue as to "whether the "Degree in Information Technology" is to be considered a degree akin to "Computer Science", if not strictly in terms of equivalence as defined in Recruitment Rules at least in terms of an identical syllabi and academic subjects.
5.2 Drawing analogy and analysis in detailed discussion in batch of matters in OA No.2421/2018 and placing reliance upon the same, this Tribunal cannot take a different view than the one taken in the said OA. More particularly, in the light of the fact that B.Sc. (Information Technology) is also a multi-disciplinary and integrated program having various subjects which are being studied and taught to the applicants herein who were pursuing their graduation. As can be seen from the course structure following subjects are studied in all the six semesters:
"First Semester:
BT0062 Fundamentals of IT BT0063 Mathematics for IT BT0064 Logic Design BT0065 C Programming and Data Structures - Theory BT0066 Database Management System BT0067 C Programming and Data Structures -
Practical
Second Semester:
BT0068 Computer Organization and Architecture BT0069 Discrete Mathematics BT0070 Operating Systems BT0071 Technical Communication - Theory BT0072 Computer Networks BT0073 OS and DBMS - Practical
W.P.(C) 1358/2024
Third Semester:
BT0074 OOPS with Java BT0075 RDBMS with MySQL BT0076 TCP/IP BT0077 Multimedia Systems BT0078 Website Design BT0079 Mini Project
Fourth Semester:
BT0080 Fundamentals of Alogrithms BT0081 Software Engineering BT0082 Visual Basic BT0083 Server Side Programming - Theory BT0084 Technical Communication - Practical BT0085 Server Side Programming - Practical
Fifth Semester:
BT0086 Mobile Computing BT0087 WML and WAP Programming - Theory BT0088 Cryptography and Network Security Elective 1 (Either of: BT8901 - Object Oriented Systems, BT8902-E-Commerce, BT8903- C# Programming) Elective 2 (Either of: BT9001 - Data Mining, BT9002- Grid Computing, BT9003- Data Storage Management) BT0091 WML and WAP Programming - Practical
Sixth Semester:
BT0092 Software Project Management Elective 3 (Either of: BT9301 - Computer Graphics, BT9302 - Human Computer Interface, BT9303 - Design Patterns) Elective 4 (Either of: BT9401 - Pattern Recognition, BT9402 - Artificial Intelligence, BT9403 - Virtual Reality) BT0095 Project Work"
*****
5.4 The issue was whether the degree in B.Tech. (Information Technology) can be treated as equivalent to the degree in B.Tech.
W.P.(C) 1358/2024
(Computer Science). Hon'ble High Court of Delhi in the case of Ms. Nisha5 held as under:
"28. The position which therefore emerges is that due to complete identity in the course curriculum of the degrees B.Tech INFORMATION TECHNOLOGY and B.Tech COMPUTER SCIENCE and the degrees B.Tech INSTRUMENTATION AND CONTROL and B.Tech ELECTRONIC AND INSTRUMENTATION, even the experts panel constituted by AICTE has opined equivalence and as regards B.Tech ELECTRICAL AND ELECTRONICS and B.Tech ELECTRICAL, though the experts have opined to the contrary, we find equivalence. The further position which emerges is that as regards males, the Indian Army treats B.Tech ELECTRICAL AND ELECTRONIC and B.Tech ELECTRICAL as equivalent degrees. Further position emerges that the Indian Navy and the Indian Air Force treats the two degrees as equivalent and so do all other Public Sector Undertakings. The further position which emerges is that all writ petitioners succeeded with merit, and we highlight that the young lady writ petitioners found themselves in the select list for 35 posts from amongst 11,000 candidates; we presume that the selection process was to test the knowledge in the field of ELECTRICAL ENGINEERING and the success of the lady writ petitioners holding degree in ELECTRIC AND ELECTRONIC ENGINEERING is proof of what we have held herein above that the degree course undertaken by them has subsumed within, the degree course in ELECTRIC ENGINEERING.
29. Thus, the facts of the instant case attract the law declared by the Supreme Court in its opinion in Mohammed Sujat Ali's case (supra) justifying the arm of this Court to be extended to declare that the writ petitioners were eligible; having the requisite educational qualifications for the posts advertised and accordingly we issue a mandamus to the respondents to proceed ahead with the selection process pertaining to the writ petitioners keeping in view their merit position in the select list against the post which they had applied for.
30. We note that learned counsel for the respondents had conceded that the number of persons issued letters of appointment exceed more than three times the vacancies
5 Nisha v UOI, 2012 SCC OnLine Del 5866 (DB)
W.P.(C) 1358/2024
which were advertised and the reason is a shortage of officers in the Indian Army, and for which the young petitioners who were present in Court had drawn our attention to the newspaper report published on November 15, 2012 in the daily newspaper 'The Pioneer' that the shortage of officers in the Indian Army is 12,000; indeed learned counsel for the respondents did not refute said position; meaning thereby that the induction of the petitioners would not adversely affect the persons who have been issued letters of appointment notwithstanding many of them being lower in the merit position to the writ petitioners.
31. We have highlighted in our interim orders as also in para 7 above that commensurate to the needs of the growing industry one finds a perceptible shift from the hithertofore regimented courses to interdisciplinary courses; having mixed and merges subjects. A large number of writ petitions are being filed on the subject of equivalence. Our experience in the instant writ petitions of seeking expert opinion first from the Association of the Indian Universities and then from the All Council for Technical Education has left us saddened and without any guidance. Accordingly we direct that a copy of this decision would be sent to the Secretary, Ministry of Human Resources Development with a direction that the Government of India would constitute a committee of experts in the field of technical education which would gather the course curriculum of all the technical degrees recognized by the UGC and would accord equivalence which would be displayed on the website of UGC, AICTE and the Ministry of Human Resources Development."
5.5 In view of the above decision of Hon'ble High Court of Delhi, we find that the controversy raised herein is also covered by the aforesaid decision and being the decision of jurisdictional High Court, we are bound to follow the same. Moreover, the issue in hand is also squarely covered by the decision of the Division Bench of this Tribunal in Yogesh Sharma and others etc. etc. vs. Govt. of NCT of Delhi and others6, OA No.2421/2018 and batch decided on 10.08.2023 where both of us (Hon'ble Mr. Tarun Shridhar, Member (A) and Hon'ble Mr. Manish Garg, Member (J)) were constituting the Bench. For the sake of clarity, the relevant part of this order is reproduced as under:
6 Order dated 10 August 2023 in OA No.2421/2018
W.P.(C) 1358/2024
"9.50 We may also highlight that the National Education Policy (NEP) 2020, calls for multi-disciplinarily and flexibility which is the fundamental in the field of education. It is also relevant that top companies who recruit graduates from B.Sc. Applied Science which illustratively are Oracle, Adobe, Reliance, Apollo, Genpact, Wifi networks, HP, APAC, ITC Infotech, HCL etc. The stand taken by the respondents that Computer Science is not a main subject either in B.Sc. Applied Physical Science or Physical Science is belied from the very fact that the colleges under the aegis of the University have certified that CS 110 Computer application is a main subject in para-1. Further, it has been certified that students have studied Computer Science as a main subject in all the three years. These facts are not in dispute. It is also important to note that for the purpose of taking admission in M.Sc. Computer Science, B.Sc. Program or B.Sc. Applied Physical Science with Mathematics and Computer Science/B.Sc. (General) Mathematical Sciences, with Maths and Computer Science from University of Delhi or any other University whose examination is recognized as equivalent to that of University of Delhi. Furthermore, Any Bachelor's Degree of University of Delhi with at least six papers in Computer Science and two papers in Mathematics under Semester system/ at least three papers in Computer Science and one paper in Mathematics under Annual Examination System or any other University whose examination is recognized as equivalent to that of University of Delhi.
*****
9.52 We, therefore, hold that respondents were wrong in withholding the appointment/joining even though they had issued offer of appointment to the post of TGT Computer Science.
10. CONCLUSION:
10.1 In view of the above analysis, we allow all the OAs.
The respondents are directed to allow the applicants to join as TGT Computer Science post code 192 / 14 for which they have already been offered the appointment, if otherwise found eligible, within a period of two months from the date of receipt of a certified copy of this order."
6. Conclusion:
W.P.(C) 1358/2024
6.1 In the result, for the foregoing discussion and also for parity of reasons as mentioned hereinabove, we allow all the OAs.
Respondents are directed to allow the applicants to join the post of TGT (Computer Applications) (Post Code 192/ 14) for which they have already been offered the appointment, if otherwise found eligible, within a period of two months from the date of receipt of a certified copy of this order."
7. Aggrieved by the aforesaid decision, the GNCTD has petitioned this Court under Article 226 of the Constitution of India.
8. We have heard Mr. Gaurav Dhingra, learned Counsel for the petitioners and Mr. Nirvikar Verma, learned Counsel for the respondent.
Analysis
9. In our view, the Tribunal, in passing the impugned order, has acted in manifest excess of the jurisdiction vested in it.
10. The RRs as well as the advertisement prescribed four alternative qualifications, for candidates who were aspiring for appointment as TGT (Computer Science). They were
(i) BCA from a recognized university, or
(ii) B.E./B.Tech (Computer Science/Information Technology) from a recognized University, or
(iii) graduation in Computer Science from a recognized University, with Computer Science having been studied in all years of the course as the main subject, or
(iv) graduation in any subject and 'A' level qualifications
W.P.(C) 1358/2024
from DOEACC, Ministry of Information and Technology. Possession of any one of the aforesaid four qualifications, would render a candidate eligible for consideration for the post of TGT (Computer Science).
11. The respondent was the holder of a degree of BSc in Information Technology. He, therefore, did not possess a BCA, or a B.E./B. Tech in Computer Science/Information Technology or an 'A' level qualification from DOEACC. It is clear, therefore, that the respondent did not possess any of the four alternative qualifications prescribed in the advertisement.
12. The respondent was, instead, a BSc in Information Technology.
13. The Tribunal has proceeded on the principle of equivalence, though it is not very clear, from the impugned order, as to the prescribed qualification to which the Tribunal has held the respondent's BSc degree in Information Technology to be equivalent. It appears that the Tribunal has treated the BSc qualification in Information Technology, possessed by the respondent, as equivalent to the qualification of graduation in Computer Science, which is one of the four qualifications prescribed in the RRs and the advertisement for the post of TGT (Computer Science).
14. Such an exercise, in our considered opinion, is completely proscribed by law. No court can qualitatively compare degrees and return findings of equivalence. It is a matter of common knowledge
W.P.(C) 1358/2024
that, even for the same principal subject, different degree courses may follow different curricula. For example, the curriculum taught for a BA (Hons) degree in Mathematics would not be the same as the curriculum followed for a BSc (Hons) degree in Mathematics.
15. Even if, for two different degree qualifications in the same subject, the subjects taught are the same, the content and curricula of the individual subjects may, depending on the ultimate degree which is to be awarded, be different. It is only if the entire content of the subjects taught for obtaining two qualifications is meticulously analysed and found to be identical, and the degree of knowledge imparted to the students undertaking the courses for obtaining the said qualifications is also found to be the same, that a conclusion of equivalence may be drawn.
16. Such an exercise, however, cannot be carried out by a Court or a Tribunal. There are institutions and organisations which are competent to return findings of equivalence, such as the University Grants Commission and the All India Council of Technical Education amongst others. Before certifying one course as equivalent to another, these institutions are expected to meticulously scan the content of the courses concerned. Indeed, the AICTE, in its protocol, envisages several considerations being factored in, before one course is certified as equivalent to another. It is not possible, or permissible, for a Court, to merely enlist the subjects taught in two courses and arrive at a finding that the courses are equivalent.
W.P.(C) 1358/2024
17. That, however, is precisely what the Tribunal has done in the present case.
18. There is an another, and even more empirical reason why the impugned judgment of the Tribunal cannot sustain. The Tribunal has, in holding as it does, effectively re-written the eligibility clause in the RRs and the advertisement by adding, to the qualifications prescribed therein, the qualification of BSc in Computer Science. It goes without saying that a Court cannot treat a candidate as qualified for any recruitment examination by reading, into the prescribed qualification for recruitment, a qualification which does not find place therein.
19. There are several judicial pronouncements on this issue. For the purpose of this decision, it is only necessary to cite a few of the more recent judgments on the point.
20. Zonal Manager, Bank of India v Aarya K. Babu7
20.1 The Supreme Court was concerned with recruitment to the post of Agricultural Field Officer (Scale-1)8 in the Bank of India. Aarya K. Babu9, the respondent before the Supreme Court, applied for the post. He was provisionally selected and was allotted to the Bank to the concerned branch of the Bank. Subsequently, however, his selection was cancelled on the ground that he did not possess the qualification prescribed in the notification inviting applications for appointment to
7 (2019) 8 SCC 587 8 "AFO", hereinafter 9 "Babu", hereinafter
W.P.(C) 1358/2024
the post of AFO.
20.2 The controversy revolved around the prescribed qualification of a degree in Agro-Forestry. Babu possessed a four-year degree in Forestry. The Single Judge of the High Court of Kerala, who adjudicated the dispute in the first instance, held that no four-year qualification of Agro-Forestry was provided in India and relied on information furnished by the Indian Council of Agricultural Research10, which included "Forestry" in the definition of "Agriculture". The judgment of the Single Judge also noted that the Ministry of Agriculture and Farmers Welfare and the Ministry of Finance had taken note of the error in the qualifications prescribed in the advertisement, as no four-year course in Agro-Forestry is imparted in India, and that the subjects in the ICAR approved syllabus for BSc in Forestry could be considered as a qualification for appointment to the post of AFO in Banks. The Single Judge, therefore, held that the cancellation of Babu's candidature was incorrect and directed that he be taken back into service.
20.3 The Division Bench of the High Court, in writ appeal, upheld the decision of the Single Judge.
20.4 The Bank of India appealed to the Supreme Court.
20.5 In para 7 of the report, the Supreme Court identified two issues as arising for consideration before it, of which only the first need
10 "ICAR", hereinafter
W.P.(C) 1358/2024
concern us. The first issue was identified as "whether the courts would be justified in undertaking the exercise of providing equivalence to another qualification so as to declare it to be equivalent to the qualification prescribed in the recruitment notification be taking note of the extraneous factors though such equivalence of qualification is not declared by the employer who makes the recruitment."
20.6 It was noted that the qualification prescribed in the notification inviting applications for the post of AFO were as under:
"4-year degree (graduation) in Agriculture/Horticulture/Animal Husbandry/Veterinary Science/Dairy Science/Agri Engineering/Fishery Science/Pisciculture/Agri Marketing & Co- operation/Co-operation & Banking/Agro-Forestry."
20.7 The Supreme Court identified, in para 10 of the report, an important consideration which had to be borne in mind in such cases, while returning findings of equivalence, thus:
"10. The issue however is, when the said qualification was not depicted in the relevant recruitment notification which is the subject-matter and in that circumstance if recruitment has been wrongly made of the persons who did not possess the qualification which was notified but had still applied and the appointment made on that basis is sustained, would it not be to the disadvantage of other persons who had possessed the same qualification of BSc (Forestry) degree but had not applied since the notification did not depict the said qualification but had indicated some other qualification........"
20.8 Extrapolating this to the facts on hand in the present case, one of the issues which arises for consideration is whether, if the Court, or the Tribunal, were to hold that a BSc degree in Information
W.P.(C) 1358/2024
Technology was sufficient for recruitment as TGT (Computer Science), it would not operate to the prejudice of several other candidates, who may also be holding the degree of BSc in Information Technology, but who did not apply, as the prescribed qualifications in the advertisement did not include the said qualification.
20.9 It was emphatically contended, before the Supreme Court, that, as there was no institution in India imparting a four year degree of BSc in Agro-Forestry, the High Court was justified in treating candidate possessing a four year degree of BSc in Forestry as eligible for appointment to the post of AFO. The Supreme Court rejected the contention in the following paragraph from the judgment:
"12. Though we have taken note of the said contention we are unable to accept the same. We are of such opinion in view of the well-established position that it is not for the Court to read into or assume and thereby include certain qualifications which have not been included in the notification by the employer. Further the rules as referred to by the learned counsel for the respondents is pointed out to be a rule for promotion of officers. That apart, even if the qualification prescribed in the advertisement was contrary to the qualification provided under the recruitment rules, it would have been open for the candidate concerned to challenge the notification alleging denial of opportunity. On the other hand, having taken note of the specific qualification prescribed in the notification it would not be open for a candidate to assume that the qualification possessed by such candidate is equivalent and thereby seek consideration for appointment nor will it even be open for the employer to change the requirements midstream during the ongoing selection process or accept any qualification other than the one notified since it would amount to denial of opportunity to those who possess the qualification but had not applied as it was not notified."
20.10 Interestingly, in the aforesaid passages, the Supreme Court has held - though this aspect is not of particular significance for the
W.P.(C) 1358/2024
controversy at hand - that, if there is a difference in the qualifications prescribed for a post in the advertisement, and in the applicable RRs, the qualifications prescribed in the advertisement would prevail and that, if a candidate felt otherwise, he would have had to challenge the advertisement. However, we may note that, in a more recent and later decision of a Bench of equal strength of the Supreme Court of two learned Judges, it has been held in ESIC Corpn. v UOI11 that "it is a settled principle of service jurisprudence that in the events of a conflict between a statement in an advertisement and service regulations, the latter shall prevail."
20.11 In the present case, however, as noted, this controversy does not arise as the qualifications prescribed in the RRs and the advertisement are identical.
20.12 However, the afore-extracted para 12 from Aarya K Babu clearly holds that a candidate is bound by the qualifications as prescribed in the advertisement and cannot presume that the qualification held by him is sufficient, even though it is not one of the prescribed qualifications, by assuming equivalence.
20.13 Further, in paras 16 and 17 of the report, the Supreme Court has ruled as under:
"16. Further it is not for the Court to provide the equivalence relating to educational qualifications inasmuch as the said issue has been settled by the Constitution Bench of this Court in the decision relied upon by the learned counsel for the appellants in
11 (2022) 11 SCC 392
W.P.(C) 1358/2024
Mohd. Shujat Ali v Union of India12 wherein it is held that the question in regard to equivalence of educational qualifications is a technical question based on proper assessment and evaluation of the relevant academic standards and practical attainments of such qualifications and where the decision of the Government is based on the recommendation of an expert body which possesses the requisite knowledge, skill and expertise for adequately discharging such a function, the Court, uninformed of relevant data and unaided by the technical insights necessary for the purpose of determining equivalence, would not lightly disturb the decision of the Government.
17. In that backdrop, though in the instant facts presently the qualification possessed by the private respondents is decided to be included for the purpose of recruitment to the post of Agricultural Field Officer, as on the date of the recruitment notification the same was not included therein, which cannot be substituted by the Court with retrospective effect for the reasons stated above. Therefore, in the said circumstance, in the present facts, the High Court was not justified in its conclusion. We, however, make it clear that though we have referred to the legal position and applied the same to the case of the parties who are before us, if in the case of similar recruitment, the employers themselves have permitted the equivalence and have continued such of those officers recruited, this decision shall not be applied to initiate action against such officers at this distant point of time. Subject to the above, the orders passed by the High Court of Kerala which are impugned herein are set aside."
21. Unnikrishnan CV v UOI13
21.1 This case involved promotion to the post of Superintendent BR Grade-I and Assistant Engineer14 in the General Reserve Engineer Force15.
21.2 Admittedly, promotion to the said grade was governed by the General Reserve Engineer Force Group C and Group D Recruitment
12 (1975) 3 SCC 76 13 2023 SCC OnLine SC 343 14 "AE", hereinafter
W.P.(C) 1358/2024
Rules, 198216. Unnikrishnan and other appellants before the Supreme Court, were denied promotion to Grade-I and the post of AE on the ground that they did not possess the prescribed academic qualifications for promotion. The prescribed qualification was "Diploma in Civil Engineering", whereas Unnikrishnan possessed a "Diploma in Draughtsman Estimating and Design". The challenge, by Unnikrishnan, to the rejection of his case for promotion to Grade-I and AE having been dismissed by the High Court, Unnikrishnan appealed to the Supreme Court.
21.3 The qualification prescribed in the GREF Rules, for promotion to Grade-I and AE, read thus:
"Promotion Superintendent, Buildings and Roads, Grade II with recognized Diploma in Civil Engineering with 5 years regular service in the grade in General Reserve Force. Deputations/Transfer : Officers holding analogous/equivalent posts under the Central/State Governments or posts in the scale of Rs. 425-700 or equivalent with 3 years regular service in the grade and possessing the qualification prescribed in column 7. (Period of deputation ordinarily not exceeding 3 years).
21.4 The Supreme Court categorically rejected the stand of Unnikrishnan and other appellants before it that the qualification of Diploma in Draughtsman Estimating and Design had necessarily to be treated as equivalent to the course of Diploma in Civil Engineering. It was also held that courts could not return any finding of equivalence between educational qualifications, as such an exercise has to be left to institutions which are competent to undertake it. Paras 13 to 16 of
15 "GREF", hereinafter 16 "GREF Rules", hereinafter
W.P.(C) 1358/2024
Unnikrishnan may be reproduced thus:
"13. In this background, the qualification as prescribed in column No. 11 of GREF Rules, 1982 when perused, would indicate that candidate who is seeking promotion to the post of Superintendent BR Grade-I has to possess "Diploma in Civil Engineering" with 5 years regular service in the grade of General Reserve Engineering Force. Whereas appellants are possessing Diploma in Draughtsman Estimating and Design (DED), which fact is not seriously disputed by them. Mr. Tapas Das, learned counsel appearing for the appellants has fairly conceded before this Court that an erroneous proposition was put forth before the High Court, namely, it was contended that Diploma is equivalent to a Degree and as such negating said contention, the High Court though justified its conclusion had erred in ignoring the consistent stand that had been taken by the Appellants, namely, Diploma in DED possessed by them is that of 2 years course and though column 11 prescribes Diploma in Civil Engineering for being promoted as Superintendent BR-Grade-I is to be treated as equivalent and this aspect was required to be considered by the High Court is an argument which looks attractive at first blush. However, on a careful perusal of the extant Rules as applicable for promotion to the post of Superintendent BR Grade-II, said contention has to be necessarily rejected for reasons more than one. Firstly, before the High Court appellants attempted to justify their claim contending "Diploma" is equivalent to a "Degree" and as such being entitled for promotion which has been negatived by the High Court and rightly so. Secondly, appellants tried to justify their claim contending rule as applicable for direct recruitment would be applicable for recruitment by promotion, which has not been accepted by the High Court. In so far as the contention regarding qualification for promotion, the rule itself is explicit and clear, namely, it prescribes for promotion to Superintendent BR Grade-I only, those candidates possessing Diploma in Civil Engineering with 5 years regular service in the grade in General Reserve Engineering Force would be eligible. No doubt, said rule is silent with regard to Diploma in Civil Engineering being either 3 years or otherwise. It is an undisputed fact that appellants possess 'Diploma in DED' and not 'Diploma in Civil Engineering'. It is trite law that courts would not prescribe the qualification and/or declare the equivalency of a course. Until and unless rule itself prescribes the equivalency namely, different courses being treated alike, the courts would not supplement its views or substitute its views to that of expert bodies.
W.P.(C) 1358/2024
14. In Guru Nanak Dev University v Sanjay Kumar Katwal17 this Court has reiterated that equivalence is a technical academic matter. It cannot be implied or assumed. Any decision of the academic body of the university relating to equivalence should be by a specific order or resolution, duly published. Dealing specifically with whether a distance education course was equivalent to the degree of MA (English) of the appellant university therein, the Court held that no material had been produced before it to show that the distance education course had been recognized as such.
15. In Zahoor Ahmad Rather v Sheikh Imtiyaz Ahmad18, it was held that the State, as an employer, is entitled to prescribe qualifications as a condition of eligibility, after taking into consideration the nature of the job, the aptitude required for efficient discharge of duties, functionality of various qualifications, course content leading up to the acquisition of various qualifications, etc. Judicial review can neither expand the ambit of the prescribed qualifications nor decide the equivalence of the prescribed qualifications with any other given qualification. Equivalence of qualification is a matter for the State, as recruiting authority, to determine.
(Emphasis supplied)
16. The diploma courses offered by College of Military Engineering, Pune, (CME) has been recognized as a course for recruitment to the post under the Central Government vide notification dated 01.02.2001, issued by Ministry of Human Resource Development (Annexure P-8). Said notification does not indicate diploma courses specified therein which are recognized by the Government of India are to be treated as equivalent. No material has been placed on record by the appellants to demonstrate that Diploma in DED is equivalent to Diploma in Civil Engineering."
22. Shifana PS v State of Kerala19
22.1 Perhaps the most recent decision on the point is the judgment of another bench of two learned Judges of the Supreme Court in Shifana.
17 (2009) 1 SCC 610 18 (2019) 2 SCC 404 19 (2024) 8 SCC 309
W.P.(C) 1358/2024
The case dealt with recruitment to the post of High School Assistant20 (Physical Science), for which applications were invited by the Kerala Public Service Commission21. The qualifying criteria, as per the advertisement were as under:
"A degree in the subject concerned and BEd/BT conferred or recognised by the Universities in Kerala. (Concerned subjects are specified in Note 3 below)
***** (3) Applicant should have taken Physics/Chemistry/Home Science as main subject for graduation. Degree in Geology (Main) with Physics and Chemistry as subsidiary subjects and BEd Degree (Physical/Science) can also be considered as an alternative qualification for the post [GO(MS) No. 195/96/G.Edn.
dated 22-7-1996]."
22.2 Shifana, the appellant before the Supreme Court, possessed the qualifications of B Sc (Polymer Chemistry) and a B Ed (Physical Science). She appeared in the written test and cleared the examination She was, thereafter, directed by the KPSC to produce a certificate certifying that the degree of BSc (Polymer Chemistry) held by her was equivalent to the degree of BSc (Chemistry). This was obviously because one of the essential qualifications for the post of HSA was Physics/Chemistry/Home Science as the main subject for graduation.
22.3 As Shifana was unable to provide the necessary certificate, she was not selected for the post of HSA.
22.4 Aggrieved thereby, Shifana approached the Kerala
20 "HSA", hereinafter 21 "KPSC", hereinafter
W.P.(C) 1358/2024
Administrative Tribunal22. The KAT rejected Shifana's application. Against the rejection, Shifana petitioned the High Court of Kerala, which also dismissed her case. She, thereafter, appealed to the Supreme Court. The Supreme Court did not accept Shifana's contention that the degree of B Sc (Polymer Chemistry) was entitled to be treated as equivalent to a degree of B Sc (Chemistry). Reliance was placed, in rejecting Shifana's contention, on the earlier decisions in Zahoor Ahmad Rather and Unnikrishnan. The Supreme Court also rejected Shifana's reliance on a certificate issued by the University of Calicut, certifying that B Sc (Polymer Chemistry) course of the Calicut University was recognised as equivalent to its B Sc (Chemistry) course. The findings of the Supreme Court as contained in paras 12 to 16 of the report may be reproduced thus:
"12. Indisputably, the qualifying criteria prescribed for the post advertised vide Notification dated 30-4-2008 was a degree in BSc (Chemistry). Admittedly, the appellant does not hold such a degree. It is the case of the appellant that BSc (Polymer Chemistry) degree acquired by her is required to be treated as equivalent to a degree in BSc (Chemistry). However, the said argument does not hold water and is misconceived.
13. This Court in Zahoor Ahmad Rather v Sk. Imtiyaz Ahmad held that judicial review can neither expand the ambit of the prescribed qualifications nor decide the equivalence of the prescribed qualifications with any other given qualification. Therefore, the equivalence of a qualification is not a matter that can be determined in the 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.
14. In Unnikrishnan CV v Union of India, a three-Judge Bench of this Court, while relying upon the earlier judgment in Guru Nanak Dev University v Sanjay Kumar Katwal held that
22 "KAT", hereinafter
W.P.(C) 1358/2024
equivalence is a technical academic matter, it cannot be implied or assumed. Any decision of the academic body of the University relating to equivalence should be by specific order or resolution, duly published.
15. The fervent plea advanced on behalf of the appellant that the University of Calicut had issued a certificate dated 10-10-2011 verifying that BSc (Polymer Chemistry) course of the said University is recognised as equivalent to its BSc (Chemistry) course is also not tenable in light of the observations made by this Court in Unnikrishnan CV. In view of the settled principles of law flowing from the above precedents, we are of the firm view that the appellant herein was not qualified for the post advertised vide Notification dated 30-4-2008.
16. As a result, we find no justifiable reason so as to interfere with the judgment dated 16-10-2012 rendered by the High Court."
22.5 The law, therefore, is clear on the issue that courts cannot return findings of equivalence or, based on such findings, treat qualifications, other than those stipulated in the concerned advertisements or applicable rules, as sufficient for recruitment to any post or service.
23. The decision in Nisha
23.1 Insofar as the judgment of the Division Bench of this Court in Nisha, on which the Tribunal has placed reliance, is concerned, it is obvious that we cannot follow the said decision in preference to the pronouncements by the Supreme Court, which we have already cited supra.
23.2 A reading of para 28 of the decision in Nisha, as reproduced in para 5.4 of the impugned judgment of the Tribunal, reveals that this Court was concerned, in the said case, with equivalence between the
W.P.(C) 1358/2024
qualifications (i) B Tech Information Technology and B Tech Computer Science, (ii) B Tech Instrumentation and Control and B Tech Electronic and Instrumentation, and (iii) B Tech Electrical and Electronics and B Tech Electrical.
23.3 Insofar as the first two pairs of qualifications were concerned, i.e., B Tech Information Technology vis-à-vis B Tech Computer Science and B Tech Instrumentation and Control vis-à-vis B Tech Electronic and Instrumentation, the AICTE experts had already opined that the qualifications were equivalent. To that extent, therefore, the decision in Nisha may by correct. However, the further finding that, though the expert panel of the AICTE had opined that the qualifications of B Tech Electrical and Electronics and B Tech Electrical were not equivalent, the court "found equivalence" may not constitute a binding precedent, as it would amount to the court returning a finding of equivalence between educational qualifications, contrary to the view of experts, which is ex facie impermissible.
23.4 Nisha further relies in para 29, on the judgment of the Supreme Court in Mohammed Shujat Ali. This reliance, too, may be difficult to accept, especially as to Supreme Court, in para 16 of the report in Aarya K. Babu, has itself relied on the decision in Mohammed Shujat Ali as proscribing courts from interfering with the decision of governmental authorities or experts appointed by the government in the matter of equivalence between educational qualification.
24. Issue arising wrongly identified by the Tribunal
W.P.(C) 1358/2024
24.1 Before concluding with this decision, it also merits mention that the impugned judgment of the Tribunal, in para 5.1 erroneously identifies the issue which arose for consideration before it. The Tribunal observes that the OAs before it involved "a limited issue as to whether the 'Degree in Information Technology' is to be considered a degree akin to Computer Science, if not strictly in terms of equivalence as defined in RRs at least in terms of an identical syllabi and academic subjects".
25. No such issue, in our considered opinion, arose before the Tribunal, for the simple reason that the prescribed educational qualifications for the post of TGT (Computer Science), in the advertisement and the applicable RRs, did not include qualifications which were akin to graduation in Computer Science. What was required was a graduation in Computer Science, plain and simple, and not a degree akin to the said graduation. In fact, we feel that the findings of the Tribunal fell into error thereafter primarily because it proceeded on this fundamentally erroneous understanding of the scope of the issue in controversy before it.
Conclusion
26. In view of the judgment of the Supreme Court cited supra, it is clear that the Tribunal was not within its competence to declare the qualifications held by the respondent to be equivalent to the prescribed qualification as per the advertisement. It is not in dispute that the
W.P.(C) 1358/2024
respondent does not possess any of the essential qualifications mentioned in the advertisement. There is no provision in the advertisement for treating, as qualified, a candidate having any equivalent qualification. Moreover, we find that the Tribunal had, in fact, framed the very issue which arose before it for consideration erroneously in para 5.1 of the impugned judgment.
27. For the aforesaid reasons, we are unable to sustain the judgment of the Tribunal. The impugned order is accordingly quashed and set aside. The OA filed by the respondent before the Tribunal stands dismissed.
28. The writ petition is allowed accordingly.
C. HARI SHANKAR, J.
AMIT SHARMA, J.
NOVEMBER 21, 2024/ar/aky
Click here to check corrigendum, if any
W.P.(C) 1358/2024
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!