Citation : 2021 Latest Caselaw 18139 Raj
Judgement Date : 2 December, 2021
HIGH COURT OF JUDICATURE FOR RAJASTHAN AT JODHPUR D.B. Civil Writ Petition No. 6364/2021
Surendra Khatri S/o Shri Manak Lal Khatri, Aged About 31 Years, Resident Of Babu Laxman Singh Colony, Outside 3Rd Pole, Mahamandir, Jodhpur (Raj.).
----Petitioner Versus
1. The State Of Rajasthan, Through Principal Secretary To The Government, Law And Legal Affairs Department, Government Of Rajasthan, Secretariat, Main Building Bhagwan Das Road, Jaipur (Raj.).
2. The Rajasthan High Court, New High Court Building, Dangiyawas Bypass, Jhalamand, Jodhpur Through Its Registrar (Examination).
3. The Secretary, Department Of Personnel, Government Of Rajasthan, Secretariat, Main Building, Bhagwan Das Road, Jaipur (Raj.).
----Respondents Connected With D.B. Civil Writ Petition No. 5268/2021
1. Sunil Kachhawaha S/o Shri Jabar Singh Ji Kachhawaha, Aged About 33 Years, R/o K.k. Market, Near Bus Stand, Pipar City, District Jodhpur. At Present R/o K.k. Filling Station, Eight Mile, Mandore, Jodhpur (Raj.)
2. Deepak Bishnoi S/o Shri Babu Lal Ji Bishnoi, Aged About 32 Years, R/o H.no. 36, Behind Church, Opposite Power House, Prem Nagar, Banar Road, Nandri, Jodhpur (Raj.)
----Petitioners Versus
1. State Of Rajasthan, Through Principal Secretary To The Government, Law And Legal Affairs Department, Government Of Rajasthan, Secretariat, Main Building, Bhagwan Das Road, Jaipur (Raj.)
2. The Rajasthan High Court, New High Court Building, Dangiyawas Bypass, Jhalamand, Jodhpur Through Its Registrar (Examination)
3. The Secretary, Department Of Personnel, Government Of Rajasthan, Secretariat, Main Building, Bhagwan Das Road,
(2 of 12) [CW-6364/2021]
Jaipur (Raj.)
----Respondents D.B. Civil Writ Petition No. 6380/2021 Pradeep Singh Rathore S/o Shri Laxman Singh Rathore, Aged About 33 Years, Resident Of 116 Rajput Mohalla, Raydhana, Tehsil Ladnu District Nagaur 341306 Rajasthan.
----Petitioner Versus
1. The State Of Rajasthan, Through Principal Secretary To The Government, Law And Legal Affairs Department, Government Of Rajasthan, Secretariat, Main Building, Bhagwan Das Road, Jaipur (Raj.).
2. The Rajasthan High Court, New High Court Building, Dangiyawas Bypass, Jhalamand, Jodhpur Through Its Registrar (Examination).
3. The Secretary, Department Of Personnel, Government Of Rajasthan, Secretariat, Main Building, Bhagwan Das Road, Jaipur (Raj.).
----Respondents D.B. Civil Writ Petition No. 8855/2021 Honey S/o Shri Surendra, Aged About 32 Years, By Caste Kaushik, Resident Of Vpo Dhigal, District Jhajjar, Haryana, 124107.
----Petitioner Versus
1. State Of Rajasthan, Through Principal Secretary To The Government, Law And Legal Affairs Department, Government Of Rajasthan, Secretariat, Main Building, Bhagwan Das Road, Jaipur (Raj.).
2. The Rajasthan High Court, New High Court Building, Dangiyawas Bypass, Jhalamand, Jodhpur Through Its Registrar (Examination).
3. The Secretary, Department Of Personnel, Government Of Rajasthan, Secretariat, Main Building, Bhagwan Das Road, Jaipur (Raj.).
----Respondents
(3 of 12) [CW-6364/2021]
For Petitioner(s) : Mr. Vineet Dave
Mr. Sanjay Nahar
For Respondent(s) : Dr. Sachin Acharya
Mr. Sunil Beniwal, AAG
Mr. Chayan Bothra
HON'BLE THE CHIEF JUSTICE MR.AKIL KURESHI HON'BLE MR. JUSTICE SUDESH BANSAL
Order
02/12/2021
These petitions arise out of common background. They have
been heard together and are being disposed of by this common
judgment. For convenience we may refer to the facts as stated in
Civil Writ Petition No. 5268/2021.
The petitioner No. 1 possesses the qualification of LLB and
LLM from the Jai Narain Vyas University, Jodhpur. He has
completed his LLB degree course in the year 2012 and is enrolled
as an Advocate in the Bar Council of Rajasthan on 14.07.2012.
Since then, he claims to be regularly practicing as an Advocate at
Jodhpur.
Likewise, petitioner no. 2 possesses the qualification of LLB
which he completed in the year 2012 and is enrolled as an
Advocate in the Bar Council of Rajasthan on 28.08.2012 and since
then he claims to be practicing regularly as an Advocate at
Jodhpur.
The Rajasthan High Court issued a public advertisement on
05.01.2021 for the purpose of selection for the post of direct
recruit District Judge in terms of Rajasthan Judicial Service Rules,
2010 (hereinafter referred to as "Rules"). The eligibility criteria for
the post in question under the said Rules, besides others, were
(4 of 12) [CW-6364/2021]
that the candidate must have attained the age of 35 years and
must not have attained the age of 45 years on the 1 st day of
January following the last date fixed for receipt of the applications.
The upper age limit would be relaxed by 5 years in case of
candidates belonging to the reserved categories. The petitioners
were less than 35 years of age on the crucial date. As per the said
Rules thus, they were not eligible for selection. They have
therefore challenged the vires of Rule 33(i) of the said Rules which
prescribes the eligibility for direct recruitment to the post of
District Judge. Their contention is that fixation of minimum age of
35 years as eligibility criteria is bad in law.
The case of the petitioners is that in several other States
such as Delhi and Karnataka, the requirement of minimum age
has been done away with. The same should also be applied in the
State of Rajasthan.
The High Court administration has filed reply in one of the
petitions though in other petitions, reply has not yet been filed.
However, issues being identical, it is not necessary to have the
reply of the High Court brought on record in all matters. In such
reply, it is pointed out that the said Rules are framed in exercise of
the powers conferred under Article 233 and 234 read with Article
309 of the Constitution. The petitioners have not made out any
ground for declaring the Rule in question as ultra-vires. It is
pointed out that the Shetty Commission also recommended that
the direct recruitment as a District Judge should not be made of a
candidate who is less than 35 years of age. It is pointed out that
the Supreme Court in the case of All India Judges Association
and others Vs. Union of India, (2002) 4 SCC 247 has
approved the Shetty Commission recommendations with certain
(5 of 12) [CW-6364/2021]
modifications. Thus, the Rule in question even otherwise is in
consonance with the recommendations made by the Shetty
Commission. It is pointed out that similar challenge was made
before the Gauhati High Court and Patna High Court and the
petitions were dismissed.
In such background, learned counsel for the petitioners
submitted that there has to be uniformity of the age criteria for
appointment in all States. The lower age limit required in the
State of Rajasthan places the candidates at a disadvantageous
position since the younger advocates in Delhi and Karnataka can
apply. Learned counsel submitted that the age limit contained in
the Rules has no nexus with the purpose sought to be achieved
and therefore is violative of Article 14 of the Constitution. It is
lastly contended that Article 233(2) prescribes minimum
experience of seven years for a lawyer for direct recruitment as a
District Judge. Once a candidate fulfills this requirement,
thereafter there is no further need to prescribe minimum age.
On the other hand, learned counsel Dr. Sachin Acharya for
the High Court administration opposed the petitions contending
that the prescription of minimum and maximum age for
recruitment is a policy matter. The Rules are framed by the
Governor in consultation with the High Court. Thus, after due
deliberations, age criteria has been prescribed. He submitted that
the District Judges perform extremely important functions and
duties. If the High Court is of the opinion that the person entering
the service as a direct recruit District Judge must be of a certain
age so as to have sufficient maturity to discharge these important
functions, there is no reason to declare such a Rule as arbitrary.
(6 of 12) [CW-6364/2021]
Learned counsel pointed out that various High Courts have
rejected such a challenge.
Having heard learned counsel for the parties and having
perused the documents on record, we find that Chapter VI of the
Constitution pertains to Subordinate Courts. Article 233 contained
in Chapter VI pertains to appointment of District Judges. Clause
(1) of Article 233 provides that the appointments of persons to be,
and the posting and promotion of District Judges in any State shall
be made by the Governor of the State in consultation with the
High Court exercising jurisdiction in relation to such State. Clause
(2) of Article 233 provides that a person not already in the service
of the Union or of the State shall only be eligible to be appointed
as a District Judge if he has been for not less than seven years an
advocate or a pleader and is recommended by the High Court for
appointment.
Direct recruitment of a District Judge is thus constitutionally
recognized in Article 233 and forms an important source of
recruitment. The vexed question whether an existing Judicial
Officer in the district judiciary can compete for direct recruitment
under this source, has received attention of the Supreme Court in
number of occasions. The earliest judgment was rendered by
Constitution Bench in the case of Rameshwar Dayal Vs. State
of Punjab and others AIR 1961 (SC) 816. This was followed in
three Judges Bench of Supreme Court in the case of Satya
Narain Singh Vs. High Court of Judicature at Allahabad and
others, (1985) 1 SCC 225. These judgments provided that a
civil judge cannot compete in this quota. A slightly different note
was sounded in two Judge Bench of Supreme Court in the case of
Vijay Kumar Mishra and another Vs. High Court of
(7 of 12) [CW-6364/2021]
Judicature at Patna and others, (2016) 9 SCC 313, in which
it was observed that the bar prescribed under Article 233(2)
prescribes only appointment of a person in service and not his
participation in the recruitment process. On such basis, it was
found that a Judicial Officer can also apply for direct recruitment
as a District Judge. Only at the time of his appointment he should
not be holding a judicial post. This decision was doubted and
referred to Larger Bench. Three Judge bench in case of Dheeraj
Mor Vs. High Court of Delhi, (2020) 7 SCC 401, over-ruled the
decision in the case of Vijay Kumar Mishra (supra). We have
referred to these decisions in order to demonstrate that the direct
recruitment to the post of District Judge from the practicing
advocates is an important source of recruitment constitutionally
recognized.
Before we deal with the challenge to the minimum age
prescription for the post in question, we may also record that a
District Judge has wide powers. He would be dealing civil suits
without limitation of pecuniary jurisdiction, would have appellate
and revisional powers. He would also be entrusted with the task of
sessions trials where the offence alleged carries punishment for an
imprisonment of life or even death. It can thus be seen that the
position carries great responsibilities and the person holding the
post is expected to discharge functions and duties of judicial
nature and is entrusted with widest possible powers.
The said Rules were framed by the Governor of Rajasthan in
consultation with the High Court in exercise of powers conferred
under Article 233 and 234 read with proviso to Article 309 of the
Constitution. Chapter C of the Rules pertains to recruitment to the
cadre of District Judge. Rule 31 contained in Chapter C prescribes
(8 of 12) [CW-6364/2021]
different sources of recruitment and essentially provides that the
cadre of District Judge would consist of direct recruits as well as
promotees. Sixty-five percent posts would be filled up by
promotion from amongst the Senior Civil Judges on the basis of
merit-cum-seniority, ten percent posts would be filled up by
promotion from the same source strictly on the basis of limited
competitive examinations and twenty-five percent of the posts
would be filled by direct recruitment from amongst the eligible
advocates on the basis of written examination and interview
conducted by the Court. Part II of Chapter C pertains to direct
recruitment. Rule 33 contained in the said part provides that for
the purpose of direct recruit under Sub-rule (3) of Rule 31,
applications shall be invited by the Court from those advocates,
who fulfill the eligibility conditions prescribed therein. Clause (i)
provides that the person concerned "must have attained the age
of 35 years and must not have attained the age of 45 years on the
first day of January following the last date fixed for receipt of the
applications".
It is well settled that there is presumption of constitutionality
of a statute. Reference in this respect has been made upon the
judgment of the Constitution Bench of Supreme Court in the case
of State of Jammu & Kashmir Vs. Triloki Nath Khosa and
others, 1974 AIR (SC) 1. Such presumption of constitutionality
is also attached to the statute framed by subordinate legislation.
Reference in this respect has been made by Supreme Court in the
case of Indian Express Newspapers Vs. Union of India, AIR
1986 SC 515. The onus is thus on the petitioners who canvas
that the Rule in question is unconstitutional to establish the same
by producing necessary material in support of the challenge. In
(9 of 12) [CW-6364/2021]
our opinion, the petitioners have not made out any ground
whatsoever to hold the eligibility criteria as unconstitutional. As
noted principally, only two grounds were raised. Firstly, that some
of the States have removed the minimum age requirement. That
by itself would not render the Rule unconstitutional. In fact, as
noted, the Shetty Commission recommendations were exactly
along this line. These recommendations have been examined and
approved by the Supreme Court in the case of All India Judges
Association (supra). The other ground was that there is already an
experience requirement of seven years, after which inserting the
filter of minimum age qualification does not serve any purpose.
We have noted the importance and seriousness attached to this
source of recruitment and that nature of duties, functions and
responsibilities to be discharged by the District Judge upon his
appointment. If the rule making authority, which in the present
case is High Court, has after due deliberations decided that the
minimum age criteria should be applied for direct recruitment, we
do not find such a requirement is arbitrary or unreasonable. As is
well known, such policy decisions are taken by the High Court in
Full Court meetings. The Full Court comprises of all sitting Judges
of the High Court on the day. After such deliberations, if the rule
making authority has prescribed the criteria, the same cannot be
lightly disturbed.
This is precisely the view expressed by several High Courts.
The Division Bench of this Court in the case of Miss Maryada
Sharma Vs. Rajasthan High Court and others (D.B. Civil
Writ Petition No. 21343/2013, decided on 17.12.2013) had
dealt with similar challenge. In the said case, there was a
minimum age requirement of 23 years for recruitment to the post
(10 of 12) [CW-6364/2021]
of Civil Judge. The petitioner argued that such age limit should
either be reduced to 21 years or be removed altogether. The
Division Bench, while dismissing the said writ petition made the
following observations:-
"The Rules had been framed in exercise of powers conferred by Article 233 and 234 read with proviso to Article 309 of the Constitution of India for regulating recruitment to the posts in the service and the conditions and other matters related thereto. Understandably, exhaustive deliberations and scrutiny of all relevant aspects bearing on the office and, inter alia, the nature of duties and responsibilities attached thereto, had been undertaken to frame each provision thereof, assigning paramount importance to the demanding institutional exigencies. Apart from the fact that it is perceptionally the singular prerogative of the appointing authority, the Governor of Rajasthan, in consultation with the Rajasthan public Service Commission and the High Court of Judicature for Rajasthan, to frame rules in exercise of the aforementioned constitutional powers and to provide for norms for regulating recruitment to the posts in the service to adequately cater to the institutional essentialities and imperatives, the act involved being exclusively legislative in nature, no provision thereof can be lightly tinkered with.
The conditions for recruitment and the terms and conditions of service need to be devised and formulated as per the respective institutional requirements and thus, may possibly vary in their nature and contents, High Court wise. The legislative wisdom of designing the provisions of such Rules informed with that objective is not open to the assailed on the grounds as urged. The lower age limit for entry in the service has been prescribed to be 23 years on an indepth scrutiny and consideration of all relevant aspects adapted to the organizational needs.
A close perusal of Rule 17 of the Rules demonstrates that it does adequately take care of age limits of various categories of candidates.
No case for interference is made out.
The petition lacks in merit and is rejected. The stay application also stands dismissed."
In case of Prabal Kr. Ghosh Vs. State of Tripura and
others (W.P.(C) No. 281 of 2009), the Division Bench of
(11 of 12) [CW-6364/2021]
Gauhati High Court in its judgment dated 28.01.2010 considered
the challenge of minimum age requirement prescribed under the
rule for direct recruitment to the District Judge. This challenge was
repelled making following observations:-
12. From the ratio laid down by the Apex Court (Constitution Bench) in Bal Mukund Sah's case (supra), it is clear that the proviso to Article 309 of the Constitution of India permits the Governor of the State to fill up the gap, of there is no such statutory provision governing the concerned topics. Article 233 of the Constitution of India does not prescribe the minimum age limit for direct recruitment to the post of District Judge, and, therefore, in the exclusive field for operation by the relevant provision of articles dealing with the Subordinate Judiciary found in Chapter VI of Part VI of the Constitution of India, there is a gap so far as minimum age limit for direct recruitment to the post of District Judge is concerned. As such, there is no embargo on the Governor of the State in prescribing the minimum age limit for direct recruitment to the post of District Judge in exercise of his powers conferred by the proviso of Article 309 of the Constitution of India.
13. This being the settled position of law, we are of the considered view that Rule 7 of the Rules, 2003 wherein minimum age limit for direct recruitment to the Tripura Judicial Service Grade-I is prescribed is not in conflict with the mandate so provided in Article 233 of the Constitution of India. Therefore, the case of the petitioner that Rule 7 of the Rules, 2003 is in conflict with Article 233 of the Constitution of India holds little water and, accordingly, not accepted.
In the case of Sunil Kumar Sinha Vs. State of Bihar and
others (Letters Patent Appeal No. 775 of 1999, decided on
19.01.2000), the Division Bench of Patna High Court considered
the similar challenge. The petition was dismissed making following
observations:-
"12. The learned Single Judge has considered the question of reasonableness of fixing the minimum age and has held that there is reasonable nexus with the object sought to be achieved and fixing 35 years as the minimum age cannot be said to be discriminatory. I find myself in complete agreement with the learned
(12 of 12) [CW-6364/2021]
Judge. Where appointments are to be made by selection from the eligible candidates, it is open to the Government to fix criteria in order to maintain high standard of competence. No error, therefore, can be found with the impugned clause of the advertisement. In the above premises, I do not find any merit in the plea of the appellant."
In the result, the petitions are dismissed. Under the interim
orders, the petitioners were allowed to sit in the preliminary
examination. Now that the petitions are being dismissed, the
result of such examination qua the petitioners would be of no
consequence. Interim relief granted earlier stands vacated.
(SUDESH BANSAL),J (AKIL KURESHI),CJ
1to3,1S-jayesh/-
Powered by TCPDF (www.tcpdf.org)
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!