Citation : 2021 Latest Caselaw 4107 Patna
Judgement Date : 16 August, 2021
IN THE HIGH COURT OF JUDICATURE AT PATNA
Civil Writ Jurisdiction Case No.13107 of 2021
======================================================
Anamika Asana D/o Ratan Kumar, W/o Pramod Kumar, r/o Mai, Post Mai, P.S. Hilsa, District Nalanda.
... ... Petitioner Versus
1. The State of Bihar through its Chief Secretary, Govt. of Bihar, Patna.
2. Chief Secretary, Govt. of Bihar, Patna.
3. Principal Secretary, Road Construction Department, Govt. of Bihar, Patna.
4. Principal Secretary, Public Health Engineering Department, Govt. of Bihar, Patna.
5. Principal Secretary, Water Resources Department, Govt. of Bihar, Patna.
6. Principal Secretary, Building Construction Department, Govt. of Bihar, Patna.
7. Principal Secretary, Rural Works Department, Govt. of Bihar, Patna.
8. Principal Secretary, Planning and Development Department, Govt. of Bihar, Patna.
9. The Bihar Public Service Commission through its Chairman, Patna.
10. The Secretary, Bihar Public Service Commission, Patna.
11. The Joint Secretary cum Controller of Examination, Bihar Public Service Commission, Patna.
12. B.I.T. Sindri through its Principal, Dhanbad Road, Town Sindri, P.S. Sindri, District Dhanbad (Jharkhand).
13. Vinoba Bhave University through its Vice Chancellor, Vinoba Bhave University Road, P.S. Hazaribagh, District Hazaribagh (Jharkhand).
14. Pooja Kumari, D/o (not known), R/o (not known), Roll No. 206061, Backward Class (Female), Merit Serial 2849, Advertisement No. 02/2017 published by BPSC, Patna.
... ... Respondents ====================================================== with Civil Writ Jurisdiction Case No. 13421 of 2021 ======================================================
1. Nishu Kumari D/o Anil Kumar R/o Makhdumpur, Post Kaliyachak, P.S.-
Hilsa, District- Nalanda.
2. Vineet Kumar S/o Sri Birendra Kumar R/o Village- Srichandpur, Post-
Asthawan, P.S.- Asthawan, District- Nalanda.
... ... Petitioners Versus
1. The State of Bihar Through its Chief Secretary, Govt. of Bihar, Patna.
2. Chief Secretary, Govt. of Bihar, Patna.
Patna High Court CWJC No.13107 of 2021 dt.16-08-2021
3. Principal Secretary Road Construction Department, Govt. of Bihar, Patna.
4. Principal Secretary Public Health Engineering Department, Govt. of Bihar, Patna.
5. Principal Secretary Water Resources Department, Govt. of Bihar, Patna.
6. Principal Secretary Building Construction Department, Govt. of Bihar, Patna.
7. Principal Secretary Rural Works Department, Govt. of Bihar, Patna.
8. Principal Secretary Planning and Development Department, Govt. of Bihar, Patna.
9. The Bihar Public Service Commission Through its Chairman, Patna.
10. The Secretary Bihar Public Service Commission, Patna.
11. The Joint Secretary cum Controller of Examination Bihar Public Service Commission, Patna.
12. B.I.T. Sindri (affiliated to Vinoba Bhave University) Through its Principal, Dhanbad Road, Town Sindri, P.S.- Sindri, District- Dhanbad (Jharkhand).
13. Ramgovind Institute of Technology (affiliated to Vinoba Bhave University) P.S.- Koderma, District- Koderma (Jharkhand).
14. Vinoba Bhave University Through its Vice Chancellor, Vinoba Bhave University Road, P.S.- Hazaribagh, District- Hazaribagh (Jharkhand).
15. Pooja Kumari D/o (not known) R/o (not known), Roll No. 206061, Backward Class (Female), Merit Serial 2849, Advertisement No. 02/2017 published by BPSC, Patna.
16. Praveen Kumar S/o (Not known) R/o (not known), Roll No. 210461, Backward Class, Disavled (VI), Merit Serial 2930, Advertisement No. 02/2017 published by BPSC, Patna.
... ... Respondents ====================================================== Appearance :
(In Civil Writ Jurisdiction Case No. 13107 of 2021) For the Petitioner : Mr.Harsh Singh For the B.P.S.C. : Mr.Lalit Kishore (Sr. Advocate) with : Mr.Sanjay Pandey For the State : Mr.Anjani Kumar (AAG 4) (In Civil Writ Jurisdiction Case No. 13421 of 2021) For the Petitioners : Mr.Harsh Singh : Mr.Tej Pratap Singh For the B.P.S.C. : Mr.Lalit Kishore (Sr. Advocate) with : Mr.Sanjay Pandey For the State : Mr.P.K. Verma (AAG 3) with : Ms.Divya Verma (AC to AAG 3) ====================================================== CORAM: HONOURABLE MR. JUSTICE CHAKRADHARI SHARAN SINGH ORAL JUDGMENT Date : 16-08-2021 Patna High Court CWJC No.13107 of 2021 dt.16-08-2021
This matter has been taken up for hearing online because
of COVID-19 pandemic restrictions.
2. Since both the cases involve common issue and are
based on identical facts, they have been heard together with the
consent of the parties and are being disposed of by present
common judgment and order.
3. I have heard Mr. Harsh Singh, learned counsel for the
petitioners and Mr. Lalit Kishore, learned Accountant General as
Senior counsel assisted by Mr. Sanjay Pandey, learned counsel for
the Bihar Public Service Commission (B.P.S.C. in short) in both
the cases. Mr. Anjani Kumar, learned AAG-4 and Mr. P.K. Verma,
learned AAG-3 assisted by Ms. Divya Verma, learned AC to AAG-
3 have represented the State of Bihar in C.W.J.C. No.13107 of
2021 and C.W.J.C. No. 13421 of 2021 respectively.
4. Considering the nature of controversy involved in
these matters, it is deemed beneficial to narrate, albeit briefly, the
basic undisputed facts before noticing the relief which the
petitioners have sought and rest of the matter.
5. These applications made under Article 226 of the
Constitution of India arise out of a recruitment process for
appointment as Assistant Engineers (civil engineering) pursuant to
an advertisement issued by the B.P.S.C. vide Advertisement No. Patna High Court CWJC No.13107 of 2021 dt.16-08-2021
02/2017. Clause 1 of the advertisement prescribed the educational
qualification, which required that an aspirant must possess a
degree qualification of any Indian University in civil engineering
or diploma qualification from any Indian engineering college. The
advertisement laid down the procedure for recruitment, clause 7 of
which inter alia required an aspirant to enclose amongst other
documents, self-attested photo copy of the certificate relating to
B.Tech/B.E. qualification along with the application. The
candidates were required to retain the originals of such certificates
mentioned in the clause 7 of the advertisement.
6. The petitioner in C.W.J.C. No. 13107 of 2021 is said
to have secured B.Tech (civil engineering examination) held by
Vinoba Bhave University, Hazaribagh (Jharkhand) in the month of
May, 2011 as a student of B.I.T. Sindri, Sindri in the State of
Jharkhand. Petitioner no. 1 of C.W.J.C. No. 13421 of 2021 claims
that she obtained the B.Tech qualification in civil engineering after
having passed the final B.Tech (civil engineering examination) of
the same Vinoba Bhave University, Hazaribagh held in the month
of May, 2016, as a student of Ram Govind Institute of Technology.
Petitioner no. 2 of C.W.J.C. No. 13421 of 2021claims that he
passed B.Tech (civil engineering examination) of the same
University held in the month of May, 2015, as a student of B.I.T. Patna High Court CWJC No.13107 of 2021 dt.16-08-2021
Sindri. It is accordingly their case that on the date of publication of
the advertisement, they held the educational qualification of
degree in civil engineering from an Indian University viz. Vinoba
Bhave University, Hazaribagh. In response to the said
advertisement, they applied. Along with their application forms,
the petitioners enclosed their respective provisional certificates
relating to B.Tech issued by their respective institutions viz. B.I.T.
Sindri and Ram Govind Institute of Technology. They participated
in the preliminary test and the mains examinations held by the
B.P.S.C. and were declared successful. They appeared for
interview, as per the schedule fixed by the B.P.S.C. The
programme for interview and the guidelines in that regard issued
by the B.P.S.C. (Annexure 4 to the writ application) required the
candidates to present original certificate(s) in relation to their
education qualification. It further required that only such
certificates in relation to educational qualification of a candidate
shall be considered by the B.P.S.C., which were mentioned in
his/her provisional application. It further required that such
certificates in relation to educational qualification must have been
issued before the last date of submission of application form i.e.
12.04.2017.
Patna High Court CWJC No.13107 of 2021 dt.16-08-2021
7. As the petitioners had submitted their provisional
certificates issued by their respective colleges, as mentioned
above, with their original applications, they presented original
copies of their provisional certificate at the time of interview.
8. Final result was published on 14.07.2021 by the
B.P.S.C., in which, the roll numbers of these petitioners do not
figure.
9. This is an admitted fact that their candidature itself
has been cancelled by the B.P.S.C. on the ground that the
certificates in support of their educational qualification of degree
from an Indian University were not found to have been issued by
the University. The action of the B.P.S.C. to cancel candidature of
the petitioners on the ground that the certificates relating to
educational qualification were not issued by the University, in the
absence of any such specific stipulation in the advertisement, has
given the petitioners a cause of action to prefer these writ
applications seeking quashing of the final result published by the
B.P.S.C. on 14.07.2021 and for a direction to the B.P.S.C. to re-
publish the final result after considering the candidature of these
petitioners to be valid, on the basis of their score in appropriate
category. It is also apt to mention here that following has been Patna High Court CWJC No.13107 of 2021 dt.16-08-2021
mentioned in the certificates in support of their educational
qualification presented by the petitioners:-
"The degree shall, however, be conferred at the next
convocation of Vinoba Bhave University, Hazaribagh."
10. This is also admitted that after filing of the writ
application, the B.P.S.C. has cancelled candidature of eight other
candidates by a separate corrigendum issued on 02.08.2021, who
were earlier declared successful in the result published on
14.07.2021. All such eight candidates are said to have submitted
their certificates in support of their educational qualification issued
by the institution/engineering college and not by a University. It
has been mentioned in the said corrigendum dated 02.08.2021 that
the B.P.S.C. shall take further action apropos cancellation of
candidature of such eight candidates after disposal of writ
applications, which are pending before this Court. All the aforesaid
eight candidates also claim to have passed their B.Tech (civil
engineering examination) of Vinoba Bhave University, Hazaribagh
and the provisional certificates in their cases were also issued by
the respective institutions under the said University.
11. Mr. Harsh Singh, learned counsel appearing on
behalf of the petitioners has submitted that as per the norm of
Vinoba Bhave University, Hazaribagh, provisional certificates are Patna High Court CWJC No.13107 of 2021 dt.16-08-2021
issued by the institutions and degrees are conferred at the
convocation of the University. He contends that there was no
requirement in the advertisement inviting applications that the
certificates in support of educational qualification stipulated under
the advertisement must have been issued by the University and,
therefore, the action of the respondent Commission to cancel their
candidature itself amounts to deviation from the terms of
advertisement. He has drawn my attention to the statements made
in the writ application to the effect that the B.P.S.C. had earlier
accepted such provisional certificates issued by the institutions and
not by the University, as valid certificate in support of educational
qualification in the selection process conducted in pursuance to
Advertisement No. 02/2011, in which, the petitioner's husband had
qualified and is presently working in the Water Resources
Department, Government of Bihar. Referring to the statement
made in paragraph 17 of C.W.J.C. No. 13107 of 2021, he has
argued that the petitioner knows about at least eight candidates,
whose provisional certificate of B.Tech issued by the colleges have
been considered to be valid in support of educational qualification
in the selection process initiated with the issuance of
Advertisement no. 02/2011 by the B.P.S.C. all of whom are
working in various departments of the Government of Bihar, to the Patna High Court CWJC No.13107 of 2021 dt.16-08-2021
best of the petitioner's knowledge. He has accordingly submitted
that the action of the B.P.S.C. in cancelling candidature of the
petitioners on specious ground that the certificates of their
educational qualification were issued by the respective institutions
and not by the University is arbitrary, discriminatory and,
therefore, violative of Articles 14 and 16 of the Constitution of
India.
12. The facts noted above are not in dispute.
13. Mr. Lalit Kishore, learned Senior counsel appearing
on behalf of the B.P.S.C. has submitted that in Clause-4 of the
interview programme and Clause-2 of the interview letter, it was
clearly specified that the candidates must bring their original
certificates for verification, as stated in the original advertisement,
along with two self-attested copies thereof on the date of interview
and in case they fail to do so, no further time would be allowed
and the Commission would be free to take appropriate decision in
respect of the eligibility of such candidates. He has further
submitted that Clause-6 of the interview programme contained that
the candidature of candidates called for interview was purely
provisional and only appearance in the interview would not
amount to confirmation of the candidature of a candidate. The
B.P.S.C. had reserved its rights to take necessary decision in Patna High Court CWJC No.13107 of 2021 dt.16-08-2021
respect of eligibility of the candidates at the time of interview or
thereafter, he contends.
14. The copies of the interview letters have been brought
on record by way of Annexures to the counter affidavit. It has been
stated in the counter affidavit that candidature of eight other
candidates, who had not produced their original degree certificates
issued by the concerned University for verification at the time of
interview has also been cancelled by the Commission and decision
in respect of eight vacancies, consequent upon cancellation of
candidature of eight candidates would be taken after disposal of
cases involving the controversy in question, which are pending
before this Court and this aspect has been mentioned in the
corrigendum notice published on 02.08.2021. Mr. Lalit Kishore
has argued that as the advertisement specifically mentioned that an
aspirant must have acquired degree qualification from an Indian
University, as a result of natural corollary, the aspirants were
required to furnish certificates in support of their educational
qualification issued by an Indian University. He has submitted that
the B.P.S.C. has rightly rejected the candidature of the petitioners,
as the certificates which were presented by them in support of their
educational qualification were not found to have been issued by
the University. He has relied on decisions of this Court in case of Patna High Court CWJC No.13107 of 2021 dt.16-08-2021
Kumari Pushpanjali Bala v. The State of Bihar and Others dated
29.01.2020 passed in C.W.J.C. No. 23248 of 2019, Pankaj Kumar
v. The State of Bihar and Others dated 04.01.2021 passed in
C.W.J.C. No. 7661 of 2020, Asha Kumari v. The State of Bihar
and Others dated 21.01.2021 passed in C.W.J.C. No. 7205 of
2020, Ajit Anand v. The Bihar Public Service Commission and
Others dated 29.06.2017 passed in L.P.A. No. 11 of 2017 and
Aarav Jain and Others v. The Bihar Public Service Commission
and Others dated 04.05.2021 passed in C.W.J.C. No. 24282 of
2019 to bolster his submission. Referring to the said decisions, he
has submitted that as the petitioners did not have the certificates
issued by the University in relation to their educational
qualification, as on the last date fixed for submission of
application and even on the dates fixed for their interview,
rejection of their candidature by the B.P.S.C. is wholly justified.
15. On the basis of pleadings and rival submissions
made on behalf of the petitioners and the respondents, in the
Court's opinion, the only question which this Court is required to
answer is, as to whether rejection of candidature of the petitioners
by the B.P.S.C. on the ground of their certificates in support of
educational qualification having not been issued by the
Universities is sustainable or not. There is absolutely no quarrel Patna High Court CWJC No.13107 of 2021 dt.16-08-2021
over the legal proposition that the terms of advertisement are
required to be strictly adhered to in the process of selection and
eligibility or otherwise of an aspirant will have to be tested on the
touchstone of the prescriptions in the advertisement inviting
applications for selection to post under the State or its
instrumentality within the meaning of Article 12 of the
Constitution of India. It is equally well settled that in case of any
deviation in the advertisement inviting applications from the
statutory rules governing the process of selection, the statutory
rules shall prevail. In other words, an advertisement inviting
applications for filling a post under State within the meaning of
Article 12 of the Constitution of India is subservient to the
statutory rules governing the process of selection.
16. The B.P.S.C. has not specifically disputed that the
petitioners do not hold B.Tech degree in civil engineering after
having passed examination from Vinoba Bhave University,
Hazaribagh, which came into existence with enactment of Bihar
Act 3 of 1990, which has now fallen within the territories of State
of Jharkhand. The B.P.S.C. has also not disputed the assertion
made in the writ application that in past, in 2011-12 it had treated
as valid, similar certificates issued by the institutions under the
said University in support of educational qualification of having Patna High Court CWJC No.13107 of 2021 dt.16-08-2021
passed B.Tech (civil engineering) examination. Mr. Lalit Kishore
has, however, strenuously argued that the matter would have been
entirely different, had the petitioners submitted their provisional
certificates issued by the University because it is the University
which holds the examination and, therefore, only such certificates
which are issued by the University have been treated to be valid by
the B.P.S.C. He has accordingly submitted that admittedly, as on
the last date of submission of application forms, the petitioners did
not possess any certificate issued by the University and, therefore,
the B.P.S.C. was wholly justified in cancelling their candidature, as
they did not fulfill the requirements under the advertisement, the
interview programme published by the B.P.S.C. and the interview
letter.
17. The legality of cancellation of the candidature of
these petitioners on the ground that copies of the certificates which
they enclosed at the time of submission of application forms and
the original certificate which they produced at the time of
interview were not issued by the concerned University and were
rather issued by the institutions in question, is the only question
which needs to be looked into in these two matters. For answering
this question, one needs to examine, as to whether there was any
clear stipulation in the advertisement requiring the candidates to Patna High Court CWJC No.13107 of 2021 dt.16-08-2021
submit certificate of having passed B.Tech (civil engineering)
examination issued by the University only and not by the
institutions. The answer to the first question lies in the answer to
the second question and the answer to the second question can be
determined on examining the terms of stipulations of the
advertisement. As has already been noticed, the advertisement
prescribes that an aspirant must possess degree qualification in
civil engineering/mechanical engineering. There is no finding
recorded by the B.P.S.C. that the petitioners do not possess such
qualification. At this juncture, the submission made by Mr. Lalit
Kishore for the B.P.S.C. that the B.P.S.C. reserved its rights to
cancel candidature of a candidate, as stipulated in the interview
programme and in the interview letter needs to be addressed.
Clause-6 of the interview letter contain that the candidature of
candidates invited for interview was only provisional. Further, by
appearing at the interview, their candidature did not stand
confirmed. Thirdly and most importantly, jurisdiction to take
necessary decision, as far as possible, on the question of
qualification of a candidate 'at the time of interview' or 'thereafter'
would be reserved with the B.P.S.C. By invoking Clause-6 of the
interview letter, the B.P.S.C. could have taken a decision on the
question of "educational qualification of the petitioners". For the Patna High Court CWJC No.13107 of 2021 dt.16-08-2021
benefit of quick reference, relevant portion of Clause-6 of the
interview letter is being quoted hereinbelow:-
"साकातकार के ललए बु लाये जा रहे आवे दको
की अभयरीरथा पूरररः औपबं लधक है I
साकातकार मे शालमल होने से उनकी अहररा
समपु षट नहीं होरी है I साकातकार के समय
या उसके बाद उनके अहररा पर यथासं भव
आवशयक लनररय ले ने का अलधकार आयोग
के पास सु रलकर रहे गा I"
18. Without questioning the educational qualification of
the petitioners, clause-6 of the interview letter could not have been
invoked. It, however, goes without saying that the jurisdiction of
the B.P.S.C. to take a decision on the question of
qualification/eligibility of a candidate is reserved with the B.P.S.C.
in terms of the interview letter, during or after the interview.
19. Coming now to clause-7 of the advertisement; it
evidently required submission of self-attested copy of, inter alia,
'certificate relating to B.Tech/B.E.'. There was no requirement that
such certificates must have been issued by a University. Had the
same been specifically mentioned in the advertisement, the matter
would have been different and in such circumstance either the
petitioners could have questioned the justification of such
requirement or would not have applied at all. Further, in the Patna High Court CWJC No.13107 of 2021 dt.16-08-2021
programme and the guidelines issued by the B.P.S.C. for interview,
it was clearly mentioned in clause-4 that only such certificates of
qualification would be accepted, which had been mentioned by the
candidate in his original application. In the interview letter also,
there was similar prescription to the effect that only such
certificates of educational qualification would be accepted, which
had been referred to at the time of submission of his/her
application for preliminary test. Apparently, thus there was no
specific requirement for an aspirant to submit a certificate
essentially issued by the University in support of their educational
qualification.
20. The petitioners claim that they have passed B.Tech
examination in civil engineering of Vinoba Bhave University,
Hazaribagh and they had submitted certificates issued by their
respective institutions to the aforesaid effect. The practice of
issuance of certificates by the institutions imparting engineering
courses under Vinoba Bhave University, Hazaribagh is not
disputed. The certificates clearly mention that the degree shall,
however, be conferred at the next convocation of the University.
This Court takes judicial notice of the fact that convocations are
not held in the University for years together. Reliance placed by
Mr. Lalit Kishore on decisions referred to hereinabove is of no Patna High Court CWJC No.13107 of 2021 dt.16-08-2021
consequence for the purpose of the present case. The petitioner in
case of Kumari Pushpanjali Bala (supra) had left behind the
original provisional certificate of graduation while going for an
interview, production of which was found to be an essential
requirement at the time of interview. In such circumstance, a Co-
ordinate Bench of this Court refused to interfere with the decision
of the B.P.S.C. rejecting the candidature, the same having been
found to be the only consequence of such lapse. In case of Pankaj
Kumar (supra), this Court refused to interfere with the decision of
the B.P.S.C., as the petitioners had failed to produce original
certificates for claiming reservation at the time of interview.
Noticing specific requirement in the advertisement, this Court had
refused to interfere with the action of the B.P.S.C. in relation of
candidature. Similarly, in case of Asha Kumari (supra) noticing
clear stipulation in the interview letter that certificates relating to
educational qualification to be submitted at the time of interview
must have been issued on or before the last date of submission of
application forms, this Court refused to interfere with the rejection
by the B.P.S.C. of candidature of the candidate, as the certificates
produced by the petitioner of that case were found to have been
issued on a date subsequent to last date of submission of
application form. For similar reasons, the Division Bench Patna High Court CWJC No.13107 of 2021 dt.16-08-2021
decisions in case of Ajit Anand (supra) and Aarav Jain (supra)
have no application in the facts and circumstances of the present
case, there being no clear stipulation in the advertisement in
question that candidates must produce certificate issued by the
University. As a matter of fact, the B.P.S.C. has not raised any
specific plea that as on the last date of submission of application
forms, the petitioners did not hold the minimum educational
qualification.
21. In view of the above discussions and in the absence
of any clear stipulation in the advertisement that the aspirants must
have produced certificates issued by the University, cancellation of
candidature of the petitioners by the B.P.S.C. is unjustified and,
therefore, unsustainable. The impugned action of the Commission,
therefore, requires interference.
22. Accordingly, the decision of the Commission to
cancel candidature of these petitioners is set aside. The
consequence of setting aside the decision of the B.P.S.C. shall
follow. The Court expects that the Commission shall proceed
accordingly in respect of other candidates also, whose candidature
has been cancelled in similar circumstance. The Commission is
directed to decide on publication of result of these petitioners and
similarly situated persons accordingly.
Patna High Court CWJC No.13107 of 2021 dt.16-08-2021
23. Before parting with the present order, it must be
clarified that in view of clear prescription in the interview letter,
rights of the B.P.S.C. to decide, as to whether a candidate holds
requisite educational qualification or not is reserved with the
B.P.S.C. even after the interview. Exercising such
right/power/jurisdiction, the B.P.S.C. will be at liberty to decide, as
to whether the petitioners hold qualification of B.Tech (civil
engineering) or not, as on the last date of submission of application
form.
24. In any case, their candidature could not have been
cancelled on the ground that they failed to produce certificates
issued by the University.
25. These writ applications are accordingly allowed.
26. There shall be no orders as to costs.
(Chakradhari Sharan Singh, J)
AKASH/-
AFR/NAFR AFR CAV DATE N/A Uploading Date 17.08.2021 Transmission Date N/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!