Citation : 2023 Latest Caselaw 14139 Ori
Judgement Date : 10 November, 2023
IN THE HIGH COURT OF ORISSA AT CUTTACK
W.P.(C) No. 27118 of 2023 &
W.P.(C) No.23014 of 2023
Applications under Articles 226 & 227 of Constitution of India.
----------------
W.P.(C) No. 27118 of 2023
Dr. Tribikram Debata ....... Petitioner
- Versus -
State of Odisha and others ....... Opp. Parties
W.P.(C) No. 23014 of 2023
Dr. Nimai Charan Mishra ....... Petitioner
- Versus -
State of Odisha and others ....... Opp. Parties
Advocate(s) appeared in this case:-
_________________________________________________________
For Petitioners : Ms. Pami Rath, Sr. Advocate with
M/s. S. Gumansingh, P. Mohanty &
J. Mohanty, Advocates.
For Opp. Parties : Mr. Saswat Das,
Addl. Government Advocate
M/s. S.K. Das, P.K. Behera & N. Jena,
Advocates.
[For O.P. No.4 in W.P.(C) No. 27118 of 2023]
Mr. P.K. Mohanty with
M/s. P. Mohanty, S.N. Dash, S.K. Sahu
& K.T. Mudali, Advocates.
[For OPSC in W.P.(C) No. 27118 of 2023]
Mr. A. Behera, Advocate
[For OPSC in W.P.(C) No. 23014 of 2023]
M/s. A. Mishra & S.K. Prajwal, Advocates
[For O.P. No.5 in W.P.(C) No. 23014 of 2023]
____________________________________________________________
Page 1 of 19
CORAM:
JUSTICE SASHIKANTA MISHRA
JUDGMENT
th 10 November, 2023
SASHIKANTA MISHRA, J.
Both these writ applications involve common
questions of fact and law and being heard together, are
disposed of by this common judgment.
2. The petitioner in W.P.(C) No. 27118 of 2023 has
filed this writ application with the following prayer:
"It is therefore prayed that this Hon'ble Court may graciously be pleased to admit this writ petition and issue Rule NISI calling upon the Opp. Parties to show cause and if they fail to show cause or show insufficient cause, then issue appropriate writ(s), order(s), direction(s) directing the Opp. Parties
a) To quash the impugned notification No. 6492/PSC dated 16.8.2023 at Annexure-12.
b) To quash the impugned notification No. 6494/PSC dated 16.8.2023 at Annexure-13.
c) Direct the OPs to consider the Petitioner against Advertisement No. 11 of 2018-19 dated 6.10.2018 at Annexure- 3 in pursuance to judgment dated 23.12.2022 at Annexure-6 and order dated 11.1.2023 at Annexure- 7, and appoint him to the post of Assistant Professor in the Discipline of Dentistry against the post of Oral Pathology and Microbiology. And may pass any other/further order(s), as this Hon'ble Court may deem fit in the interest of justice and equity."
The petitioner in W.P.(C) No. 23014 of 2023 has
filed this writ application with the following prayer:
"It is therefore prayed that this Hon'ble Court may graciously be pleased to admit this writ petition and issue Rule NISI calling upon the Opp. Parties to show cause and if they fail to show cause or show insufficient cause, then issue appropriate writ(s), order(s), direction(s) directing the Opp. Parties
a) To quash the impugned notification No. 5796/PSC dated 17.7.2023 at Annexure-11.
b) To quash the impugned notification No. 5794/PSC dated 17.7.2023 at Annexure-12.
c) Direct the OPs to consider the Petitioner against Advertisement No. 11 of 2018-19 dated 6.10.2018 at Annexure-2 in pursuance to judgment dated 23.12.2022 at Annexure-5 and order dated 11.1.2023 at Annexure-6, and appoint him to the post of Assistant Professor in the Discipline of Dentistry against the Dept. of Orthodontics.
And may pass any other/further order(s), as this Hon'ble Court may deem fit in the interest of justice and equity."
3. Heard Miss Pami Rath, learned Senior Counsel
with Mr. P Mohanty, learned counsel for the petitioners; Mr.
Saswat Das, learned Additional Government Advocate for the
State; Mr. P.K. Mohanty, learned Senior Counsel with Mr. P.
Mohanty and Mr. A. Behera, learned counsel appearing for
OPSC; Mr. Sameer Kumar Das and Mr. A. Mishra, learned
counsel appearing for private opposite parties.
FACTS :
4. The petitioner in W.P.(C) No. 27118/2023 passed
Bachelor of Dental Surgery (BDS) from SCB Medical College
and Hospital, Cuttack in the year 2011 and PG also from the
said institution in 2016 in Oral Pathology and Microbiology.
The petitioner in W.P.(C) No. 23014/2023 passed BDS from
SCB Medical College and Hospital in the year 2010 and PG
from RADC, Calcutta in the year 2014 in the discipline of
Orthodontics & Dentofacial Orthopedics. The petitioners were
selected for Senior Resident-ship (SR) in the year 2017.
5. An advertisement was issued by Odisha Public
Service Commission (OPSC) being Advertisement No.11 of
2018/19 on 06.10.2018 inter alia for recruitment to one post
of Asst. Professor in the Department of Oral Pathology &
Microbiology and two posts in the Department of
Orthodontics. The last date for submission of applications
was 12.11.2018. Said advertisement indicated that the
selection of candidates for recruitment to the posts will be
made on the basis of Odisha Medical Education Service
(Method of Recruitment and Conditions of Service) Rules,
2013 (for short, 2013 Rules). Said advertisement further
provided the required academic qualification and teaching
experience in the discipline of Oral Pathology and
Microbiology as M.D.S. (Oral Pathology and Microbiology)
with 3 years teaching experience in the subject from a
recognized Medical College as Tutor or Senior Resident and
in the discipline of Orthodontics as M.D.S. (Orthodontics)
with 3 years teaching experience in the subject from a
recognized Medical College as Tutor or Senior Resident. The
petitioners applied pursuant to said advertisement within the
cut-off date. The advertisement, inasmuch as it laid down the
eligibility condition of 3 years teaching experience as Senior
Resident was challenged before this Court in a batch of writ
applications being W.P.(C) No.16048 of 2019 and batch
mainly on the ground that the said requirement under 2013
Rules was bad in law being contrary to the Medical Council of
India (MCI) Regulations. The batch of writ petitions was
disposed of by a common judgment passed by a coordinate
Bench of this Court on 23.12.2022. The points raised and
decided in the common judgment will be discussed in
extenso a little later. The petitioners had also filed original
application before the erstwhile Odisha Administrative
Tribunal which was transferred to this Court and registered
as WPC(OAC) No. 121 of 2019. The writ application was
disposed of by order dated 11.01.2023 in line with the
common judgment dated 23.12.2022. The petitioners were
called for written examination and verification of documents
but the results were not published because of the pending
litigations. According to the petitioners, the coordinate Bench
of this Court in the common judgment dtd.23.12.2022 has
held that the Odisha Medical Education Service (Method of
Recruitment and Conditions of Service) Rules, 2021 (for short
'2021 Rules') had been made applicable to the Advertisement
No. 11 of 2018-19 dated 06.10.2018 and therefore, their
names should have been published and declared as qualified.
However, the final result in respect of Dentistry discipline
was not published. The petitioners therefore, approached this
court in WP(C) No. 17968 of 2023 (filed by petitioner in
W.P.(C) No. 27118 of 2023) and W.P.(C) No.17992 of 2023
(filed by petitioner in W.P.(C) No. 23014 of 2023), which were
disposed of directing the OPSC to consider the
representations of the petitioners. By order dated 19.7.2023,
copy of which is enclosed as Annexure-11 of W.P.(C) No.
27118 of 2023 and by order dated 12.07.2023, copy of which
is enclosed as Annexure-10 of W.P.(C) No.23041 of 2023, the
representations of the petitioners were rejected and by
another notification issued on 16.08.2023 the opposite party
No.4 of W.P.(C) No. 27118 of 2023 was shown to have been
selected against the sole post of Oral Pathology &
Microbiology, copy of which is enclosed as Annexure-13.
Similarly, by notification issued on 17.07.2023 the opposite
party Nos.4 and 5 of W.P.(C) No. 23014 of 2023 were shown
to have been selected against the two posts of Orthodontics,
copy of which is enclosed as Annexure-11. Insofar as the
petitioners are concerned their representations were rejected
on the ground that they did not possess the required period
of Tutor/Senior Resident-ship in the concerned subject.
Being thus aggrieved, the petitioners have approached this
court seeking the aforementioned relief(s).
6. The private opposite parties have filed a counter
challenging the maintainability of the writ application firstly,
on the ground of res judicata and secondly, on the ground
that the petitioners having knowingly participated in the
selection process cannot be permitted to challenge the same
after becoming unsuccessful therein. On merits it is
contended that the common judgment passed by the
coordinate Bench has not allowed the prayer of the
petitioners therein but categorically held that the petitioners
had not challenged the selection process in time but had
done so eight months after its conclusion. The coordinate
Bench further directed the government to only consider
relaxation of the age of the petitioners in case they apply
against future advertisements to be issued as per the 2021
Rules in which the 3 year Senior Resident-ship requirement
has been done away with.
SUBMISSIONS:
7. A preliminary objection has been raised on behalf
of the State as well as the private opposite parties that the
writ applications are hit by the principle of res judicata
inasmuch as both the petitioners had admittedly filed an
original application before the erstwhile Odisha
Administrative Tribunal which was transferred to this Court
and registered as WPC(OAC) No.121 of 2019 on the self-same
cause of action but the same was disposed of by order passed
on 11.01.2023 in terms of the common judgment passed in
the batch of cases wherein the Court took note of the fact
that having participated in the selection process, the
candidates cannot question the procedure adopted therein.
In this regard Miss Pami Rath would argue that the present
writ applications are on a different cause of action inasmuch
as the rejection of the representations submitted by the
petitioners are under challenge and the impugned orders of
rejection were passed subsequent to the disposal of
WPC(OAC) No. 121 of 2019.
8. Mr. Saswat Das, learned State Counsel and Mr.
Sameer Kumar Das, learned counsel appearing for the
private opposite party have both argued that regardless of the
rejection of the petitioners' representations, the principle
remains the same inasmuch as they having not challenged
the selection process at the relevant time but willfully
participated therein, are estopped from challenging the same.
Their earlier case was rejected on the same ground. So what
they could not obtain directly in the earlier writ applications,
they want to get the same indirectly in the form of the
present writ applications. According to Mr. Das, such a
course cannot be countenanced in law. Mr. Das has relied
upon the judgment of the Supreme Court rendered in the
case of Institution of Mechanical Engineers (India) v.
State of Punjab, reported in (2019) 16 SCC 95: AIR 2019 SC
3882 in this context.
9. On the other hand, Miss Rath has relied upon the
judgment of the Supreme Court in the case of Dr. (Major)
Meeta Sahai v. State of Bihar, reported in (2019) 20 SCC 17
to contend that a candidate, by agreeing to participate in
selection process only accepts the prescribed procedure and
not the illegality in it. In the instant case the authorities
concerned have violated the regulations of the Dental Council
of India (DCI) by prescribing the eligibility condition in
question over and above the same, which is illegal. Therefore,
notwithstanding the participation of the petitioners in the
selection process, they are still entitled to challenge the same
in view of the apparent illegality involved in the selection
process.
FINDINGS:
10. As regards the question of application of the
principle of res judicata, it would be apposite to refer to the
judgment passed in the earlier writ application, i.e., WPC (OAC)
No.121 of 2019. A reading of Paragraph-3 of the judgment
dtd.11.01.2023 passed by the coordinate Bench of this Court
reveals that the petitioners had challenged the Advertisement
No.11 of 2018-19 as also Rule 4(1) of the 2013 Rules as being
contrary to MCI Regulations. Observing that similar aspect
had already been dealt with and adjudicated in the common
judgment passed in the batch of writ applications on
23.12.2022, the coordinate Bench deemed it proper to
dispose of the writ application in the following manner:
"7. In view of aforesaid judgment dated 23.12.2022 passed in W.P.(C) No.16048 of 2019 and batch of cases, this Writ Petition is partly allowed to the extent of allowing the Petitioners to participate in the recruitment process for selection of teaching staff under different branches of Dental studies in the SCB Dental College, Cuttack in which the Petitioners are eligible to apply under Odisha Medical Education Service (Method of Recruitment and Conditions of Service) Rules, 2021."
11. Thus essentially, there was no adjudication as
such in respect of the specific challenge to the advertisement
and the rule in question but the earlier decision (in the
common judgment) was reiterated. It thus becomes
imperative to refer to the common judgment, which
incidentally both parties are relying upon heavily. It is seen
that the challenge in the said writ applications was also to
the eligibility condition of 3 years Senior Resident-ship as
being contrary to the DCI Regulations. So, prima facie,
whatever was decided therein remains binding for all
concerned and to such extent, the petitioners cannot re-
agitate the issue. After analyzing the facts and law, the
coordinate Bench held as follows:
"28. Coming to the case at hand, the date of the impugned advertisement is on 02.11.2018 and the impugned advertisement for application is available in the Website from 13.11.2018 to 12.12.2018 till 11.59 PM. The present writ petition has been filed on 22.08.2019 (more than 8 months after) which is much after the selection process is over. The petitioner knew very well that the eligibility criteria of direct recruitment of Assistant Professor is quoted (supra) corresponding to Rule 4(1) of Odisha Medical Education Service (Method of Recruitment and Conditions of Service) Rules, 2013 and participated in the selection process. They could have challenged the conditions of the advertisement terming is unconstitutional or it is contrary to the spirit of guidelines prescribed by the Dental Council of India.
29. Even the Petitioners herein have never challenged the impugned Rule 4 (1) of Odisha Medical Education Service (Method of Recruitment and Conditions of Service) Rules, 2013 which is said to be against their interest. In such view of the matter, the selection process which has already been over and candidates, who have met the conditions stipulated in the above rules, have been duly selected cannot be disturbed at this stage. Moreover, they are eligible under the OMES Rules prevalent then." (Emphasis supplied)
12. According to Miss Rath, notwithstanding the above
observations, the coordinate Bench still granted relief in the
following manner:
30. Since the Petitioners have long been waiting for the fruit of this litigation and are eligible under the new Rules, this Court is of the view that the Petitioners can be allowed to face the recruitment test made under the Odisha Medical Education Service (Method of Recruitment and Conditions of Service) Rules, 2021. The State Government shall take steps
to allow the Petitioners to participate in the recruitment test conducted by the OPSC with relaxation of age, in case they are overaged.
31. In view of the above, all the Writ Petitions are partly allowed to the extent of allowing the Petitioners to participate in the recruitment process for selection of teaching staff under different branches of Dental studies in the SCB Dental College, Cuttack in which the Petitioners are eligible to apply under Odisha Medical Education Service (Method of Recruitment and Conditions of Service) Rules, 2021."
13. This Court fails to comprehend as to how the
afore-quoted observations would enure to the benefit of the
petitioners as claimed in the present writ applications.
Plainly understood, what was referred to in the afore-quoted
paragraphs of the common judgment was obviously to the
recruitment process to be undertaken in future. Had the
Court intended to grant the relief claimed, it could have
allowed the writ applications by directing the authorities to
appoint the petitioners as per Advertisement No. 11 but it
was not done so. The observations in paragraphs-28 and 29
of the common judgment particularly, the highlighted ones
are highly significant in this context more so as the judgment
has gone unchallenged. However, looking at the possibility
that the petitioners may become over-aged for future
recruitments, the coordinate Bench only allowed them to
participate therein by relaxing the age limit, if so required.
There is no specific finding that the eligibility condition of 3
years Senior Resident-ship is bad in law being contrary to the
DCI Regulations or that the new Rules (2021 Rules) would be
applicable to the recruitment process already concluded long
since pursuant to Advertisement No. 11.
14. This effectively seals the fate of the petitioners as
nothing remains to be adjudicated in this respect that is, the
legality or otherwise of Rule-4 of the 2013 Rules. The ratio of
Dr. (Major) Meeta Sahai (supra) relied upon by Miss Rath
would therefore not apply to facts of this case since there is
nothing to show that the rule in question or the relevant
Clause in the advertisement was illegal. The grievance raised
in such respect earlier has already been addressed in the
order passed in the common judgment. Said order has not
been challenged in the higher forum. Hence, the petitioners
cannot re-agitate the issue in the present writ application,
that too in the garb of questioning the correctness of the
rejection of their representations. It would tantamount to
doing something indirectly which could not be done directly
as held in the case of Institution of Mechanical
Engineering (supra).
15. This leaves the Court only to decide whether the
rejection of the representations of the petitioners, vide
Annexure-11 in W.P.(C) No. 27118 of 2023 and Annexure-10
in W.P.(C) No. 23014 of 2023 is legally justified.
16. As already stated, the petitioners submitted
representations to the Secretary, OPSC on 03.05.2023 with
request to publish the result of the recruitment for the post
of Asst. Professor in the discipline of Oral Pathology &
Microbiology and Orthodontics. Since no action was taken,
the petitioners approached this Court in W.P.(C) No.17968 of
2023 and W.P.(C) No.17992 of 2023. The said writ petitions
were disposed of by order dated 06.06.2023 by a coordinate
Bench of this Court directing the Secretary, OPSC to take a
decision on the representations of the petitioners within a
month. The representations of the petitioners were thereafter
considered by the Secretary, OPSC and by order dated
19.07.2023 and 12.07.2023, same were rejected on the
ground that the petitioners do not have three years Senior
Resident-ship experience in the concerned discipline. By
notices published on 16.08.2023(Annexure-13 of W.P.(C)
No.27118 of 2023) and on 17.07.2023 (Annexure-12 of
W.P.(C) No.23014 of 2023), the candidature of candidates
including the petitioners was intimated as having been
rejected on the ground mentioned against each. In so far as
the petitioners are concerned, the ground of rejection is
stated to be absence of required period of experience as
SR/Tutor in the concerned subjects.
17. There is no dispute that the Advertisement No.11
of 2018-19 was published in terms of the 2013 Rules, Rule-
4(1) of which provides that the candidate must have
completed three years Senior Resident-ship for being eligible.
As already stated, neither the clause in the advertisement nor
the Rule was ever challenged. It is also true that in the 2021
Rules, the requirement of three years Senior Resident-ship
has been done away with but then the 2021 Rules cannot be
made applicable to the recruitment process initiated
pursuant to advertisement No. 11 and concluded much prior
to coming into force of the said Rules. It is admitted that the
petitioners were selected for Senior Resident-ship on
26.03.2017 and completed the same on 27.07.2020. Thus, as
on 12.11.2018, which is the cutoff date for consideration of
eligibility condition as per Advertisement No. 11, the
petitioners did not have the required three years Senior
Resident-ship experience. This Court is therefore, of the view
that their candidature was rightly rejected.
18. Miss P. Rath made a feeble attempt to argue at the
end that the requirement of three years Senior Resident-ship
in the 'subject' is otherwise arbitrary because as per the 2013
Rules, Dentistry is only one subject in any Medical College
throughout Odisha. In so far as other Medical Colleges of the
State are concerned there is no sub-classification for Senior
Resident-ship under the broad discipline of Dentistry like
Oral Pathology & Microbiology and Orthodontics etc. Such
sub-classification is available only in SCB Medical College.
Since the petitioners' candidature was rejected because they
did not have three years experience as Senior Resident-ship
as also for not having such experience in Oral Pathology &
Microbiology and Orthodontics, this would result in serious
discrimination as only candidates from SCB Medical College
alone would be considered eligible. The authorities should
have therefore, taken into consideration the above aspect to
hold that Senior Resident-ship in Dentistry is the
requirement and not the sub-classifications thereunder.
19. This Court is not impressed with the argument as
above for the reason that the petitioners admittedly did not
possess the required three years experience as on the cutoff
date and therefore, the question raised as regards the sub-
classification under Dentistry discipline etc. are rendered
purely academic in nature. In the absence of the
fundamental requirement of three years experience of the
petitioners this Court would refrain from indulging in any
such academic exercise.
20. Thus, from a conspectus of the analysis of facts
and law involved, this Court is of the view that firstly, the
writ petition is not maintainable either on facts or on law.
Even assuming for the sake of argument only that it is
maintainable, then also the petitioners have failed to make
out a case for interference with the impugned order by this
Court for the reasons indicated hereinbefore.
21. In the result, the writ petitions fail and are
therefore, dismissed but in the circumstances, without any
cost.
.................................
Sashikanta Mishra, Judge
Orissa High Court, Cuttack.
The 10th November, 2023/ A.K. Rana, P.A.
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!