Wednesday, 06, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Afr Ladu Kishor Patro vs State Of Odisha And Others
2021 Latest Caselaw 7063 Ori

Citation : 2021 Latest Caselaw 7063 Ori
Judgement Date : 13 July, 2021

Orissa High Court
Afr Ladu Kishor Patro vs State Of Odisha And Others on 13 July, 2021
                  ORISSA HIGH COURT: CUTTACK

                       WPC(OAC) NO. 3502 OF 2013

         In the matter of an application under Articles 226 and
         227 of the Constitution of India.
                                ---------------

AFR Ladu Kishor Patro ...... Petitioner

-Versus-

State of Odisha and others ..... Opp. Parties

For Petitioner : M/s. G.M. Rath, S.S. Padhy, A.P. Rath, S. Jena & R. Pati Advocates

For Opp. Parties : Mr. M. Balabantray, Addl. Standing Counsel

P R E S E N T:

THE HONOURABLE DR. JUSTICE B.R.SARANGI

DECIDED ON :: 13.07.2021

DR. B.R. SARANGI, J. The petitioner, by means of this writ

petition, seeks direction to the opposite parties for

issuance of order of appointment in his favour in the // 2 //

post of Excise constable, pursuant to the proceeding of

District Selection Committee constituted for recruitment

of Excise constables of Berhampur Excise District in

accordance with physical standard test and written test

held on 15.11.2011 to 16.11.2011 and 11.12.2011 in

Annexure-1.

2. The factual matrix of the case, in hand, is

that the Government of Odisha in Excise Department,

vide notification no. 2650/Estt. dated 08.06.2011,

issued an advertisement, which was published in print

media i.e. daily newspaper "The Samaj" on 09.09.2011

inviting applications from eligible candidates for

recruitment of ten nos. of Excise constables in

Berhampur Excise District under different categories,

which reads as follows:

"Category of Post Male Female = Total ST 1 1 = 2 SC 1 1 = 2 SEBC 2 1 = 3 UR 2 1 = 3 ___________________________________________________ Total :- 6 4 = 10"

// 3 //

The petitioner, who belonged to Socially Educationally

Backward Class (SEBC) category, having requisite

qualification applied for the said post. In pursuance of

the above advertisement, all total 301 (three hundred

one) applications were received from different categories

of candidates. After scrutiny, 246 applicants were

qualified for physical standard test held on 16th and 17th

November 2011. The details of category-wise candidate

selected for physical standard test is as follows:

        ST           SC            SEBC          UR        Total
     Man     16   Man     53   Man      106   Man     58   233
     Women   1    Women   5    Women 6        Women   1    13
     Total   17   Total   58   Total    112   Total   59   246




Out of the above 246 applicants, only 164 candidates

(153 male and 11 female) had appeared in the physical

standard test on 16th and 17th November, 2011. As

against 164 candidates appeared in the physical test,

only 18 candidates were qualified, including 2 women

candidates, for written test for the post of Excise // 4 //

constable. The category-wise candidates is as follows:

         ST          SC         SEBC          UR         Total
         1    5 including one   8      4 including one   18
              women                    women

The written test was conducted on 11.12.2011 at

Chhatrapur, where all the 18 candidates appeared. The

merit list of the candidates was worked out which is

furnished below:

Sl. No. Name Category of Candidates Unreserved Category 1 Sri Sabyasachi Mishra UR 2 Gobionda Behera S.C.

     3        Pabitra Mohanty             U.R.
     4        Ganesh Kumar Panigrahi      U.R.
     5.       Sandhya Rani Gauda          U.R. (W)
     S.E.B.C. Category
     1        Kanhu Charan Pradhan        SEBC
     2        Sisirkanta Nayak            SEBC
     3        G. Krishna Rao              SEBC
     4.       Ladu Kishor Patra           SEBC
     5.       Niranjan Nayak              SEBC
     S.C. Category
     1        Damburu Prasad Behera       SC
     2        Nakula Behera               SC
     3        Padmabati Sethi             SC (W)

     S.T. Category
     1        Rupendra Kumar Rout         ST

In view of the list prepared as mentioned above, no

women candidate could qualify in SEBC category.

Therefore, the post reserved for women in SEBC category // 5 //

was decided to be filled up from the SEBC Male

candidate as per the merit list.

2.1 At the time of recruitment one candidate

named Suresh Bhuyan from ST category filed W.P.(C)

No. 32409 of 2011 before this Court challenging the

physical tests, wherein this Court passed an interim

order that the result of the interview shall be subject to

the result of the writ application. On the basis of the

selection of the District Selection Committee of the

Excise constables held on 15.11.2011, the Excise

Commissioner, Odisha, Cuttack approved the proceeding

of the District Selection Committee and communicated

vide his memo No. 4905 dated 24.08.2012 for

appointment of the following candidates as Excise

constable.

             Sl.    Name of the Candidate      Category
             No.
             1      Sri Sabyasachi Mishra   UR
             2      Gobionda Behera         S.C.
             3      Kanhu Charan Pradhan    SEBC
             4      Damburu Prasad Behera   SC
             5      Sisirkantga Nayak       SEBC
             6      Sandhyarani Gouda       UR (Women)
                                  // 6 //




          7     G. Krishna Rao              SEBC
                                            (Against SEBC
                                            Women Category
          8     Padmabati Sethi             SC(W)


As no suitable ST women candidate was available, the

post from ST women category was kept vacant. Similarly,

as Suresh Bhuyan had filed writ petition, the said post

had also not been filled up as per the order of Excise

Commissioner, Odisha, Cuttack. Accordingly,

appointment orders were issued to the above 8

candidates, vide letter no. 1191 dated 04.09.2011.

2.2 Out of the above 8 candidates, only one

candidate named Kanhu Charan Pradhan from SEBC

category did not join as Excise constable. He neither

joined nor intimated to the authority about his inability

to join in the said post and, as such, one post from

SEBC male category remained vacant. Since none had

joined from SEBC male category, as Kanhu Charan

Pradhan, who stood first in the merit list, did not choose

to join, that post remained vacant. Thereby, the // 7 //

petitioner claimed that appointment letter should be

given in his favour, so that he can join in the said post of

SEBC category, which is lying vacant, as his name had

been figured at serial no. 4 in the list of SEBC category.

The same having not been acceded to, the petitioner

approached the Orissa Administrative Tribunal in O.A.

No. 3502(C) of 2013 and on abolition of the said

tribunal, the said original application has been

transferred to this Court and registered as above.

3. Mr. G.M. Rath, learned counsel for the

petitioner contended that admittedly, as per the

advertisement, three posts of Excise constable from the

SEBC category were to be filled up, out of which two

male and one female. Since no female candidate of SEBC

category qualified, as per the proceeding of the District

Selection Committee, the post reserved for the female

candidate of the SEBC category was suggested to be

filled up by male candidate of the corresponding // 8 //

category. Thereby, appointment letter was issued in

favour of G. Krishna Rao, who stood at serial no.3 of the

SEBC category, against de-reserved post of SEBC female

candidate. Thereafter, one Kanhu Charan Pradhan, who

stood first in the merit list of the SEBC category, did not

join in spite of repeated intimation. Thereby, one post

remained vacant in SEBC male category. The petitioner,

being at serial no.4 in the merit list, said post which is

lying vacant should be filled up by appointing him.

Against non-issuance of appointment letter to the

petitioner, he has filed this writ petition and, as such, it

is contended that the action of the authority in denying

appointment to the petitioner is arbitrary, unreasonable

and contrary to the provisions of law, which violates

Article-14 and 16 of the Constitution of India.

4. Per contra, Mr. M. Balabantaray, learned

Addl. Standing Counsel for the State contended that the

opposite parties have no obligation to allow the petitioner // 9 //

to join against the vacant post of SEBC male category,

which is lying due to non-joining of Kanhu Charan

Pradhan, who stood first in the merit list of SEBC

category. Thereby, he claims that the writ petition

should be dismissed because no right is accrued in

favour of the petitioner. Merely the name of the

petitioner finds place in the select list, he cannot claim

that he should be given appointment against the vacant

post of SEBC category.

5. This Court heard Mr. G.M. Rath, learned

counsel for the petitioner and Mr. M. Balabantaray,

learned Addl. Standing Counsel for the State through

virtual mode, and perused the record. Pleadings having

been exchanged between the parties and with the

consent of the learned counsels, this writ petition is

being disposed of finally at the stage of admission.

6. On the basis of the factual matrix

delineated above, the advertisement dated 09.09.2011 // 10 //

was issued for filling up of 10 posts of excise constable.

Out of the same, three posts were reserved for SEBC

category, out of which 2 for male and 1 for female. As

per the proceedings of the District Selection Committee

for recruitment of excise constable for Berhampur Excise

District held on 15.11.2011 to 16.11.2011 and

11.12.2011, it was suggested that since no female

candidate could qualify in SEBC category, the post

reserved for female to be filled up by the male candidate

of the corresponding category. Accordingly, the final

select list, which was published pursuant to the written

test conducted on 11.12.2011, all total 18 candidates

had appeared and out of them 5 candidates belonging to

SEBC category were qualified. Accordingly, a panel of

select list belonging to SEBC category was published.

One Kanhu Charan Pradhan stood first in the merit list

belonging to SEBC male category, whereas petitioner

stood 4th in the merit list. Kanhu Charan Pradhan did

not join in spite of repeated intimation, nor submitted // 11 //

willingness or unwillingness to join in the post. So,

appointment letter was issued in favour of Sisirkanta

Nayak, whose name finds place at serial no.2 as against

SEBC male candidate post. One G.C. Rao, whose name

finds place at serial no.3, was issued with appointment

letter against SEBC women category pursuant to

proceeding of the department. Thereby, one SEBC male

category post is still lying vacant.

7. The petitioner has pleaded in para 6.4 of

the writ petition as follows:-

"6.4. That after issuance of the said office order under Annexure-2 the applicant came to know that his name does not find place in the said office order for which the applicant made a representation to the respondent no.3 stating therein that our of 5 successful candidates the applicant stands 4th place in the merit list in S.E.B.C. category. One Sri Kanhu Charan Pradhan who has qualified in the first place but did not join the post of Excise constable as he has joined in O.S.A.P. as constable. The candidate in serial no. 2 has joined and the woman candidate at serial no.3 has also joined against reserved post of woken in SEBC category. Since the candidate at serial no.1 did not join, hence the vacancy in men category has remained as such. Therefore, the applicant requested to deploy him as Excise constable in the vacant place since he has a right to seek // 12 //

absorption. The true copy of the said representation is annexed hereto as ANNEXURE-

3."

The opposite parties no.1 and 3 also filed counter

affidavit, in para-4 whereof it has been pleaded as

follows:-

"4. That in reply to the averment in Para-6(4) of the O.A. it is humbly submitted that as per the approval order of Excise Commissioner, Odisha, Cuttack vide their letter No. 4905 dated 24.08.2012 all the 8 (eight) candidates were issued appointment letter vide this office letter no. 1191 dated 04.09.2011. But one candidate Sri Kanhu Charan Pradhan from SEBC category did not join in service and also not intimated the reason of his non joining in spite of repeated issue of letters to him thereby the vacancy has not been filled up till date. It is not a fact that Sri Pradhan has joined in OSAP as no report has been received from him so far in this office."

The pleadings available on record itself clearly

indicate that the post of excise constable, so far as SEBC

male category is concerned, is still lying vacant and that

has not been filled up till the counter affidavit was filed

by the State. While entertaining the O.A., the State

Administrative Tribunal, vide order dated 10.10.2013,

passed an interim order to the following effect:-

// 13 //

"As regards prayer for interim orders, appointment of S.E.B.C. candidates at Annexure- 2 shall be subject to out-come of this O.A. and the select list shall not be deemed to have lapsed till disposal of this O.A."

Thereby, the select list, which was prepared for filling up

of the post of excise constable, so far as it relates to

SEBC candidates, will not lapse and thereby there exist a

vacancy, as has been admitted in the counter affidavit

filed by the State. Consequentially, since petitioner's

name finds place at serial no.4 in the merit list, he is

entitled to be appointed as a constable in excise in

Berhampur Excise District.

8. In Rakhi Ray v. High Court of Delhi

(2010) 2 SCC 637 : AIR 2010 SC 932, the apex Court

held that the process of selection begins with the

issuance of advertisement and ends with the filling up of

notified vacancies.

9. In A.P. Public Service Commission,

Hyderabad v. B. Sarat Chandra, (1990) 2 SCC 669,

the apex Court held that the process consists of various // 14 //

steps like inviting applications, scrutiny of applications,

rejection of defective applications or elimination of

ineligible candidates, conducting examinations, calling

for interview or viva voce and preparation of list of

successful candidates for appointment.

10. In view of the above judgments, the

process of selection having been concluded and select list

having been prepared, the same has also been given

effect to by issuing appointment letters in favour of the

selected candidates, but, so far as SEBC category is

concerned, since the candidate who stood first, namely,

Kanhu Charan Pradhan did not join, one post of SEBC

male category is still lying vacant as per the counter

affidavit filed by the State, and the petitioner being stood

at serial no.4 in the list, he should have been given

appointment letter, as he is otherwise qualified and

eligible to be appointed so as against number of post // 15 //

advertised by the authority for appointment of

candidates belonging to SEBC category.

11. In Shankarsan Dash v. Union of India

(1991) 3 SCC 47 : AIR 1991 SC 1612, the apex Court

held as follows:-

"It is not correct to say that if a number of vacancies are notified for appointment and adequate number of candidates are found fit, the successful candidates acquire an indefeasible right to be appointed which cannot be legitimately denied. Ordinarily the notification merely amounts to an invitation to qualified candidates to apply for recruitment and on their selection they do not acquire any right to the post. Unless the relevant recruitment rules so indicate, the State is under no legal duty to fill up all or any of the vacancies. However, it does not mean that the State has the licence of acting in an arbitrary manner. The decision not to fill up the vacancies has to be taken bona fide for appropriate reasons. And if the vacancies or any of them are filled up, the State is bound to respect the comparative merit of the candidates, as reflected at the recruitment test, and no discrimination can be permitted."

12. In East Coast Railway v. Mahadev

Appa Rao, (2010) 7 SCC 678: AIR 2010 SC 2794, the

apex Court held that though a candidate who has passed

an examination or whose name appears in the select list // 16 //

does not have an indefeasible right to be appointed, yet

appointment cannot be denied arbitrarily, nor can the

selection test be cancelled without giving proper

justification. Further, Court can give appropriate

directions when a decision is found to be arbitrary.

13. It is well settled principle of law laid

down by the apex Court that the empanelment of the

candidate in the select list confers no right on the

candidate to appointment on account of being so

empanelled. At the best it is a condition of eligibility for

the purpose of appointment and by itself does not

amount to selection nor does it create a vested right to be

appointed unless the service rules provide to the

contrary.

14. There is no dispute on the principles, as

set forth by the apex Court, but deviation can be made in

view of the Constitution Bench judgment in S.C. Das

and East Coast Railway mentioned supra and applying // 17 //

the said judgments to the present case, admittedly if the

advertisement indicates three posts to be filled up from

SEBC category, out of which two belonged to male and

one belonged to female and, as such, one male and one

female category has been filled up by de-reserving the

same, then balance one post appearing for the SEBC

male category candidate is to be filled up and pursuant

to the interim order passed by the tribunal the validity of

the list is deemed to be continuing, thereby, the

petitioner being placed at serial no.4 in the merit list, he

is entitled to be appointed as excise constable pursuant

to the advertisement issued and the denial of such

appointment to the petitioner, without assigning any

reason thereof, is arbitrary, unreasonable and contrary

to the provisions of law.

15. In the above premises, this Court directs

the opposite parties to issue order of appointment in

favour of the petitioner as constable excise against the // 18 //

vacant post of SEBC male category in Berhampur Excise

District as expeditiously as possible, preferably within a

period of three months from the date of communication

of this judgment.

16. The writ is petition is thus allowed. No

order as to costs.

As the restrictions due to resurgence of

COVID-19 situation are continuing, learned counsel for

the parties may utilize a printout of the judgment

available in the High Court's website, at par with certified

copy, subject to attestation by the concerned advocate, in

the manner prescribed vide Court's Notice No.4587,

dated 25th March, 2020 as modified by Court's Notice

No. 4798 dated 15th April, 2021.

...............................

DR. B.R. SARANGI, JUDGE

Orissa High Court, Cuttack The 13th July, 2021, Ajaya/GDS

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

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

 
 

LatestLaws Partner Event : IJJ

 

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

 
 
Latestlaws Newsletter