Wednesday, 20, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Mamu Devshi Rabari vs State Of Gujarat
2022 Latest Caselaw 5435 Guj

Citation : 2022 Latest Caselaw 5435 Guj
Judgement Date : 24 June, 2022

Gujarat High Court
Mamu Devshi Rabari vs State Of Gujarat on 24 June, 2022
Bench: Biren Vaishnav
      C/SCA/7454/2019                               JUDGMENT DATED: 24/06/2022




              IN THE HIGH COURT OF GUJARAT AT AHMEDABAD

                R/SPECIAL CIVIL APPLICATION NO. 7454 of 2019


FOR APPROVAL AND SIGNATURE:

HONOURABLE MR. JUSTICE BIREN VAISHNAV
==========================================================

1      Whether Reporters of Local Papers may be allowed
       to see the judgment ?

2      To be referred to the Reporter or not ?

3      Whether their Lordships wish to see the fair copy
       of the judgment ?

4      Whether this case involves a substantial question
       of law as to the interpretation of the Constitution
       of India or any order made thereunder ?

==========================================================
                            MAMU DEVSHI RABARI
                                   Versus
                             STATE OF GUJARAT
==========================================================
Appearance:
MR KB PUJARA(680) for the Petitioner(s) No. 1
MR KURVEN DESAI, AGP for the Respondent(s) No. 1
==========================================================

     CORAM:HONOURABLE MR. JUSTICE BIREN VAISHNAV

                               Date : 24/06/2022

                              ORAL JUDGMENT

1. Heard Mr. K.B. Pujara, learned advocate for the petitioner and Mr. Kurven Desai, learned AGP for the respondent State.

2. The prayer in this petition is to quash and set aside the order dated 10.4.2019 passed by the respondent no. 4 by which the services of the petitioner were terminated and to direct reinstatement of the petitioner

C/SCA/7454/2019 JUDGMENT DATED: 24/06/2022

with continuity of service and all other benefits.

3. Facts in brief would indicate that the petitioner was serving as a labourer under the respondents since 1987 upto 1989. He was appointed as a Beat Guard by appointment order dated 22.10.1999. He was imparted basic training for four months from 15.11.1999 to 14.10.2000. For ten years post training examination was not conducted. However the petitioner was required to undergo two weeks' general refresher course in the year 2010. The petitioner was allowed to appear in the post training examination in the year 2010-2011 for the second time. Out of 9 papers he failed in two. The petitioner was thereafter given a third chance. The examination was held in the year 2014-15 but instead of requiring him to appear only in two papers, he was asked to appear in all the 9 papers. The petitioner was declared as having failed on 24.07.2015. The petitioner applied for an additional chance. The application was pending and in the meantime by an order dated 10.04.2019 the services of the petitioner were terminated.

4. Mr. K.B. Pujara, learned advocate appearing for the petitioner would submit that the issue with regard to termination of an employee on similar grounds has been decided by this court vide order dated 27.01.2022 passed in Special Civil Application No. 15546 of 2019 and therefore this court may on similar lines give similar relief to the present petitioner also.

5. Mr. Kurven Desai, learned AGP would rely on the affidavit-in- reply filed by the respondents and submit that as per the training and examination rules it was mandatory for an employee to pass the pre- training departmental examination. The petitioner had undergone the

C/SCA/7454/2019 JUDGMENT DATED: 24/06/2022

departmental training from 1999 to 14.03.2000 and subsequently appeared in the pre-training examination but could not clear the same. Having failed in the examination, his services were rightly terminated by the respondents. He submitted that no interference therefore is called for in the petition.

6. Having heard learned advocates for the respective parties and having gone through the documents on record, considering the issue raised in the petition, it is pertinent to note that while interpreting the rules, this court in Special Civil Application No. 15546 of 2019 has held as under:

"5. The facts in brief are that the petitioner was a regular employee appointed on 5.3.1984 as Beat Guard in the pay scale of Rs.210-270. He passed his Rastrabhasha Examination in the year 2000. The petitioner's granted regular increments. By an order dated 19.6.2015, the petitioner was promoted as Forester. This post he continued to hold till 18.1.2016. On 10.5.2019, the services of the petitioner were terminated on the ground that the petitioner had not passed his examination in three chances in accordance with the Rules of the year 2008.

6. Mr. Nimit Y. Shukla, learned counsel for the petitioner has placed reliance on CAV Judgment of this Court dated 3.9.2020 in the case of Sureshsinh Chabiramsinh Yadav v. Secretary, Forest and Environment Department passed in SCA No.10653 of 2019, wherein, this Court considered the issue of termination in context of a similar employee. This Court in that decision held as under:

"5. Considering the submissions on hand made by the parties, it will be relevant to reproduce the Rules of 1969 pursuant to which the petitioner claims to have been appointed. The Relevant Rules are under:

Rule 6:

C/SCA/7454/2019 JUDGMENT DATED: 24/06/2022

To be eligible for Appointment by direct selection to the post of the Guards in the lower subordinate Forest Service, candidate must:

(a) be not less than 18 yeArs of Age And not more thAN 25 yeArs of Age.

(b) Have passed the Gujarati IVth standard;

(C) POSSESS THE FOLLOWING MINIMUM ST AN D ARD OF PHYSIQUE:

(I) Height 5'4" or 1.6256 metres of 183 cms. (II) Chest : NORMAL 31" or 0.7874 metres or 79 c.m.s. EXPANDED 33" or 0.8382 metres or 84 c.m.s.)

(D) FOR ADIV AS I CANDIDATES:

(I) Height : 5.1" or 1.5494 metres or 155 cms (II) Chest: NORMAL 30" or 0.7620 metres or 76 cms. ExpANded 32" or 0.8128 metres (81 Cms.) MINIMUM EXPANSION 2" or Cms.

Rule 8: After passing out of the medical examination the selected candidates shall be required to undergo practical training in the field for a period of two months. Thereafter, they shall be sent in the Guards Training Class for Training of through grounding in the theoretical and practical aspects of forestry."

6. Similarly since the order of termination is based on the Guard's (Training and Examination) Rules, 2008 as provided vide G.R.

No.GUN/2008/70(RCT)/1003/1604/D2 dated 24.12.2008, the relevant Rules are reproduced as under:

"Rule 1(2): They shall apply to the candidates selected for appointment to the post of Guards, Class III under the Guards, Class III (in the Gujarat Subordinate Forest Service in the Forest Department) Recruitment Rules, 2004.

2(D): "Post training examination" means the

C/SCA/7454/2019 JUDGMENT DATED: 24/06/2022

examination held after the training is over for candidates selected as Guards as per appendix -A;

Rule 3: Every candidate selected for appointment to the post of Guard shall require to undergo PRE- SERVICE TRAINING for a period of six months (theoretical and practical) at the Forestry Training School, Kakrapar.

Rule 4: On successful completion of the training, the candidate shall require to appear at the post training examination and shall require to pass the same in not more than three chances.

Rule 6: If a direct recruit fails to pass the examination as required under these Rules, his service shall be terminated.

Rule 7(1): It prescribes the syllabus for training in Appendix A which contains 9 subject + discipline, conduct excursion and tours and sports and physical training + viva voice."

7. It is undisputed that the petitioner was appointed on the basis of the 1969 Rules. Reading Rule 6 of the 1969 Rules would indicate that the only stipulation in the Rule was that the petitioner ought to pass his basic training examination. Reading of the Rules of 1969 would therefore indicate that nowhere was there a stipulation that if a candidate fails to pass his basic training examination, his services will be put to an end.

8. Reading the order of termination dated 30.4.2019 would indicate that the respondents have proceeded on the assumption that the 2008 Rules required that the petitioner ought to have passed his basic training examination and having failed to do so, his services ought to be terminated. What is evident on reading the Rules of 2008 is, it is a specific case in the Rules that they apply to candidates who were appointed pursuant to the selection made in accordance with the Rules of 2004. The petitioner was appointed in the year 1981

C/SCA/7454/2019 JUDGMENT DATED: 24/06/2022

and therefore evidently the Rules of 2004 was not the Rule pursuant to which the petitioner was selected and appointed. It is a clear case in which the 2008 Rules which have been pressed into service for putting an end to the petitioner's tenure of service is completely misconceived.

9. Even assuming that one was to accept the submission of learned AGP relying on Rule 13 of the Rules 1969, which have been reproduced in the affidavit and which read as under:

"4.2. It may be relevant to note, that amongst other eligibilities that an aspirant direct recruitee forest guard was expected to process, there was also a requirement to undertake the Guards Examination as provided under Rule 9 of the Rules, 1969. Rule 13 of the Rules, 1969, further prescribed that, successful completion of the guards examination alone will entitle a direct recruitee to be made probationer for 1 year. The relevant excerpt of Rule 13 is reproduced for the consideration of this Hon'ble Court:

13. Candidates who successfully pass the Final Examination of the Guards Training Class, will be on probation for a period of one year."

What Rule 13 stipulates is that the candidates who successfully pass the final examination will be on a probation for a period of one year. This Rule also does not stipulate that there shall be a termination of service on failing to pass the basic training examination.

10. Assuming for the sake of argument and accepting Mr. Antani's submission on Rule 38 of the Gujarat Civil Services (General Conditions of Service) Rules, 2002 of the presumption of knowledge on behalf of the petitioner, that cannot absolve the state of its responsibilities of continuing the petitioner in service for a period of 36 years and then putting it to an end on the applicability of Rules which, in the opinion of this Court clearly did not apply to the petitioner,

C/SCA/7454/2019 JUDGMENT DATED: 24/06/2022

inasmuch as the recruitment of the petitioner was in accordance with the 1969 Rules and not in accordance with the Rules of 2004.

11. During the course of the submission, Mr.Antani had cited a decision of the Honorable Supreme Court in the case of the Chairman and Managing Director, Food Corporation of India and others v. Jagdish Balaram Bahira and others reported in 2017 (8) SCC,

670. He relied on paragraph Nos.56 and 57 which read as under:

"56. Service under the Union and the States, or for that matter under the instrumentalities of the State subserves a public purpose. These services are instruments of governance. Where the State embarks upon public employment, it is under the mandate of Articles 14 and 16 to follow the principle of equal opportunity. Affirmative action in our Constitution is part of the quest for substantive equality. Available resources and the opportunities provided in the form of public employment are in contemporary times short of demands and needs. Hence the procedure for selection, and the prescription of eligibility criteria has a significant public element in enabling the State to make a choice amongst competing claims. The selection of ineligible persons is a manifestation of a systemic failure and has a deleterious effect on good governance. Firstly, selection of a person who is not eligible allows someone who is ineligible to gain access to scarce public resources. Secondly, the rights of eligible persons are violated since a person who is not eligible for the post is selected. Thirdly, an illegality is perpetrated by bestowing benefits upon an imposter undeservingly. These effects upon good governance find a similar echo when a person who does not belong to a reserved category passes of as a member of that category and obtains admission to an educational institution. Those for whom the Constitution has made special provisions are as a result ousted when an imposter who does not belong to a reserved category is selected. The fraud on the constitution precisely lies in this. Such a consequence

C/SCA/7454/2019 JUDGMENT DATED: 24/06/2022

must be avoided and stringent steps be taken by the Court to ensure that unjust claims of imposters are not protected in the exercise of the jurisdiction under Article 142. The nation cannot live on a lie. Courts play a vital institutional role in preserving the Rule of law. The judicial process should not be allowed to be utilised to protect the unscrupulous and to preserve the benefits which have accrued to an imposter on the specious plea of equity. Once the legislature has stepped in, by enacting Maharashtra Act XXIII of 2001, the power under Article 142 should not be exercised to defeat legislative prescription. The Constitution Bench in Milind spoke on 28 November 2000. The state law has been enforced from 18 October 2001. Judicial directions must be consistent with law. Several decisions of two judge benches noticed earlier, failed to take note of Maharashtra Act XXIII of 2001. The directions which were issued under Article 142 were on the erroneous inarticulate premise that the area was unregulated by statute. Shalini noted the statute but misconstrued it.

57. Cooley's Treatise on Constitutional Limitations 38 places the matter succinctly in the following terms :

"An officer de jure is one who, possessing the legal qualifications, has been lawfully chosen to the office in question, and has fulfilled any conditions precedent to the performance of its duties. By being thus chosen and observing the precedent conditions, such a person becomes of right entitled to the possession and enjoyment of the office, and the public, in whose interest the office is created, is entitled of right to have him perform its duties. If he is excluded from it, the exclusion is both a public offence and a private injury."

12. There is no dispute on the fact that in public employment, selection of ineligible persons is a manifestation of a systematic failure and has a deleterious effect on the good governance. However, what the respondents have lost sight of is a fact that apart from pressing into service of Rules and

C/SCA/7454/2019 JUDGMENT DATED: 24/06/2022

terminating the services of the petitioner after 36 years of service, what is also evident is that the Rule of 2008 is pressed into service, when in fact I would agree with Mr.Shukla's submission that the Rule of 2008 had no application inasmuch as, the recruitment Rules of 1969 were the Rules, pursuant to which the petitioner was recruited. The Rules of 2008 were only in context of the recruitment made in accordance with 2004 Rules.

13. Accordingly the petition is allowed. The impugned order of termination dated 30.4.2019 is hereby quashed and set aside. It is evident from the service record that the petitioner's date of birth is 15.8.1962. The petitioner therefore would have retired on superannuation in August, 2020. Having quashed the order of termination dated 30.4.2019, all consequential benefits shall be made available to the petitioner as if the petitioner was in service. Needless to say that the same would also include terminal benefits and the petitioner would be entitled to pension and pensionary benefits as per the service condition rules as if the order of termination dated 30.4.2019 was never passed. Since the order of termination is quashed and set aside, the petitioner is deemed to be in service as if the order of termination was not passed and he shall be entitled to all benefits from the date of the order of termination till the date of superannuation and all superannuation benefits will be paid to the petitioner including the pay for the period as aforesaid within a period of 8 weeks from the date of receipt of the order.

14. Rule is made absolute accordingly with no order as to costs."

7. It is not in dispute that the petitioner is governed by the question of law decided by this Court.

8. Mr. Nimit Shukla, learned counsel for the petitioner has pointed out that the petitioner has retired on superannuation with effect from 30.6.2019.

C/SCA/7454/2019 JUDGMENT DATED: 24/06/2022

9. Accordingly, the petition is allowed. The order of termination dated 10.5.2019 is quashed and set aside. Needless to say that the same would also include terminal benefits and the petitioner would be entitled to pension and pensionary benefits as per the service condition rules as if the order of termination dated 10.5.2019 was never passed. Since the order of termination is quashed and set aside, the petitioner is deemed to be in service as if the order of termination was not passed and he shall be entitled to all benefits from the date of the order of termination till the date of superannuation and all superannuation benefits will be paid to the petitioner including the pay for the period as aforesaid within a period of eight weeks from the date of receipt of the order."

7. In view of the above, the present petition also deserves to be allowed on similar terms as the petitioner is governed by the question of law decided by this court as above.

8. Accordingly, the petition is allowed. The order of termination dated 10.4.2019 is quashed and set aside. Needless to say that the same would also include terminal benefits and the petitioner would be entitled to pension and pensionary benefits as per the service condition rules as if the order of termination dated 10.4.2019 was never passed. Since the order of termination is quashed and set aside, the petitioner is deemed to be in service as if the order of termination was not passed and he shall be entitled to all benefits from the date of the order of termination till the date of superannuation and all superannuation benefits will be paid to the petitioner including the pay for the period as aforesaid within a period of eight weeks from the date of receipt of the order. Rule is made absolute. Direct service is permitted.

(BIREN VAISHNAV, J) DIVYA

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

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

 
 

LatestLaws Partner Event : IJJ

 

LatestLaws Partner Event : MAIMS

 
 
Latestlaws Newsletter