Citation : 2022 Latest Caselaw 6500 Raj
Judgement Date : 5 May, 2022
(1 of 16) [CW-7656/2021]
HIGH COURT OF JUDICATURE FOR RAJASTHAN AT JODHPUR S.B. Civil Writ Petition No. 7656/2021
Kishan Singh S/o Shri Kalu Singh, Aged About 21 Years, R/o Village Dholiya Baru, Tehsil Bap, District Jodhpur, Rajasthan.
----Petitioner Versus
1. State Of Rajasthan, Through The Secretary, Department Of Home, Government Of Rajasthan, Jaipur, Rajasthan.
2. The Director General Of Police, Police Department, Jaipur, Rajasthan.
3. The Inspector General Of Police, R.a.c., Jaipur, Rajasthan.
4. The Commandant, 10Th Battalion, R.a.c. (I.r.), Ganganagar Road, Bikaner, Rajasthan.
----Respondents Connected With S.B. Civil Writ Petition No. 8998/2021 Pushpendra Singh S/o Shri Samundra Singh, Aged About 38 Years, Near F.c.i. Godown, Indira Colony, District Bikaner, Rajasthan.
----Petitioner Versus
1. State Of Rajasthan, Through The Secretary, Department Of Home, Government Of Rajasthan, Jaipur, Rajasthan.
2. The Director General Of Police, Police Department, Jaipur, Rajasthan.
3. The Inspector General Of Police, Bikaner Range, Bikaner, Rajasthan.
4. The Superintendent Of Police, District Bikaner, Rajasthan.
----Respondents S.B. Civil Writ Petition No. 9003/2021 Praveen Singh S/o Shri Sardar Singh, Aged About 34 Years, R/o Village And Post Harsani, Tehsil Gadra Road, District Barmer, Rajasthan.
----Petitioner Versus
1. State Of Rajasthan, Through The Secretary, Department
(2 of 16) [CW-7656/2021]
Of Home, Government Of Rajasthan, Jaipur, Rajasthan.
2. The Director General Of Police, Police Department, Jaipur, Rajasthan.
3. The Inspector General Of Police, Jodhpur Range, Jodhpur, Rajasthan.
4. The Superintendent Of Police, District Barmer, Rajasthan.
----Respondents S.B. Civil Writ Petition No. 9038/2021 Saroj Kanwar D/o Shri Onkar Singh Rathore, Aged About 27 Years, R/o Ward No. 15, Pandorai Basti, Chhapar, Tehsil Sujangarh, District Churu, Rajasthan.
----Petitioner Versus
1. State Of Rajasthan, Through The Secretary, Department Of Home, Government Of Rajasthan, Jaipur, Rajasthan.
2. The Director General Of Police, Police Department, Jaipur, Rajasthan.
3. The Inspector General Of Police, Bikaner Range, Bikaner, Rajasthan.
4. The Superintendent Of Police, District Bikaner, Rajasthan.
----Respondents S.B. Civil Writ Petition No. 14593/2021 Malam Singh S/o Shri Mahavir Singh, Aged About 22 Years, Village And Post Jodhasar, Tehsil Dungargarh, District Bikaner (Rajasthan).
----Petitioner Versus
1. State Of Rajasthan, Through The Secretary, Department Of Home, Government Of Rajasthan, Jaipur, Rajasthan.
2. The Director General Of Police, Police Department, Jaipur, Rajasthan.
3. The Commissioner Of Police, Commissionerate Jaipur, Rajasthan.
4. The Deputy Commissioner Of Police (Head Quarter), Police Commissionerate Jaipur, Rajasthan.
----Respondents
S.B. Civil Writ Petition No. 14675/2021
(3 of 16) [CW-7656/2021]
Prahalad Singh S/o Shri Mangu Singh, Aged About 19 Years, Ward No. 06, Village And Post Jhanjheu, Tehsil Shri Dungargarh, District Bikaner, Rajasthan.
----Petitioner Versus
1. State Of Rajasthan, Through The Secretary, Department Of Home, Government Of Rajasthan, Jaipur, Rajasthan.
2. The Director General Of Police, Police Department, Jaipur, Rajasthan.
3. The Inspector General Of Police, R.a.c., Jaipur, Rajasthan.
4. The Commandant, 10Th Battalion, R.a.c. (I.r.), Ganganagar Road, Bikaner, Rajasthan.
----Respondents
For Petitioner(s) : Mr. Keshav Bhati.
Mr. Shoubhag Singh for
Mr. Shambhoo Singh Rathore.
For Respondent(s) : Mr. Manish Vyas, AAG.
Mr. Kailash Choudhary.
HON'BLE MR. JUSTICE ARUN BHANSALI
Order
05/05/2022
These writ petitions have been filed by the petitioners
aggrieved against orders dated 2.6.2021 (in C.W.P.
No.7656/2021), 18.6.2021 (in C.W.P. No.9003/2021), 6.7.2021
(in C.W.P. No.8998/2021), 6.7.2021 (in C.W.P. No.9038/2021) and
1.10.2021 (in C.W.P. No.14675/2021), whereby, the petitioners
have been called upon to produce EWS certificate for the year
2018-19 and it has been indicated that on failure to produce the
certificate within 7 days, their appointments in Constable
Recruitment - 2019, shall be cancelled and order dated 29.9.2021
(4 of 16) [CW-7656/2021]
(in C.W.P. No.14593/2021), wherein, the selection of the petitioner
in Constable Recruitment - 2019 has been cancelled on account of
non-production of EWS certificate for the year 2018-19 and
seeking a direction to consider the EWS certificate submitted by
the petitioners for the purpose of reservation in General (EWS)
category and declare them eligible for the post of Constable
General pursuant to the advertisement dated 4.12.2019.
It is inter alia indicated in the writ petitions that petitioners
applied pursuant to the advertisement dated 4.12.2019 (Annex.2)
for the post of Constable - General in Economically Weaker
Section ('EWS') category. The petitioners passed the requisite
written test and also cleared the PST/PET conducted by the
respondents. The respondents thereafter issued a select list,
wherein, the names of the petitioners appeared and they were
called for document verification.
In the Press Note issued in this regard, it was indicated that
EWS certificate issued based on gross annual income for the year
2018-19, be produced. The petitioners appeared for document
verification and it appears that the petitioners produced EWS
certificates valid for the year 2020-21 and 2021-22, which were
issued based on gross annual income for the financial year 2019-
20 and 2020-21, respectively. The petitioners were called upon to
produce the requisite certificates by the impugned orders, calling
upon them to produce certificate based on the gross annual
income for the financial year 2018-19. The petitioners were
required to produce the certificate within a period of 7 days, failing
which, it was indicated that their selection shall be cancelled.
(5 of 16) [CW-7656/2021]
In the case of Malam Singh (in C.W.P. No.14593/2021), the
petitioner was accorded selection against the posts remaining
vacant for various reasons i.e. non-joining, not reporting for
document verification and those found ineligible and Press Note
dated 19.8.2021 was issued inter alia calling upon the candidates
to produce EWS certificate based on income of financial year
2018-19, valid for year 2019-20.
The petitioner therein also produced the certificate valid for
the year 2020-21 based on gross annual income for the financial
year 2019-20. On account of non-production of requisite
certificate, the selection of the petitioner was cancelled by the
order impugned dated 29.9.2021.
Learned counsel for the petitioners made submissions that in
the advertisement dated 4.12.2019, the respondents had only
indicated that at the time of PST/PET, the candidates would be
required to produce the original certificate and a self attested copy
of various certificates including EWS certificate, in case, the
candidates belong to EWS category in prescribed format. It was
nowhere indicated that the EWS certificate required should be for
the financial year 2018-19 and as the petitioners produced the
requisite certificate at the time of PST/PET and they were
permitted to undergo PST/PET based on the said certificates, the
respondents cannot insist for EWS certificates based on the
income of the financial year 2018-19.
Submissions have also been made that the respondents were
seeking to insist for EWS certificate for financial year 2018-19
essentially on account of the Circular / Clarification issued by the
Social Justice and Empowerment Department dated 30.6.2021
(6 of 16) [CW-7656/2021]
indicating the requirement of certificate based on the gross annual
income for financial year 2018-19, which amounts to changing the
terms of recruitment midstream, which is not permissible in law.
Further submissions were made that as the requisite
provision providing for reservation for EWS category was
introduced vide notification dated 19.2.2019 and amended on
20.10.2019, the certificate for financial year 2018-19 could not
have been issued and that those appointed under the EWS
category also could not have produced the requisite certificate for
2018-19 and as such, the petitioners have been discriminated
against. It was prayed that the action of the respondents in
insisting for EWS certificate based on income of financial year
2018-19 being wholly unjustified, certificates produced by the
petitioners be held to be appropriate and the respondents be
directed to accord appointment in the EWS category / the
cancellation of petitioner's candidature (in C.W.P. No.14593/2021)
be set aside.
When these petitions (except C.W.P. No.7656/2021) came up
before the Court, Coordinate Benches of this Court inter alia
directed by way of interim order that the petitioners' candidature /
selection in EWS category shall not be cancelled and the
petitioners were required to move an application before the
competent authority to issue EWS certificate for the year 2018-19
(valid for the financial year 2019-20) based on the parameters as
on 31.3.2019 and, in case, an application is filed, the competent
authority was directed to issue the certificate after verifying the
credentials, in accordance with law. In C.W.P. No.7656/2021, a
(7 of 16) [CW-7656/2021]
Coordinate Bench ordered that no appointment shall be made on
the one post disputed by the petitioner.
Learned counsel for the respondents made submissions that
the entire petition and plea sought to be raised by the petitioners
is baseless and that having failed to produce the requisite EWS
certificate, which is sine quo non for availing the benefit of
reservation under the said category, the petitioners are ineligible.
Submissions were made that the respondents during course
of document verification found that the petitioners were not in
possession of the requisite certificate for availing the reservation
under EWS category, granted opportunity to the petitioners to
produce the requisite certificate, however, they have failed to
produce the requisite certificate and as such are not entitled for
any relief.
Submissions have been made that the competent Social
Justice and Empowerment Department issued a specific
clarification dated 30.6.2021 (Annex.R/2) with regard to the
requirements of the requisite certificate for grant of benefit under
EWS category, which in relation to the recruitment in question
specifically required that certificate must pertain to income for
financial year 2018-19 and as such, the respondents were justified
in requiring the requisite certificate / rejecting the candidature of
the petitioners.
The petitioners by way of rejoinder have produced certain
documents, by which, the petitioners were called for document
verification to indicate that no reference was made with regard to
production of EWS certificate for the year 2018-19 and, therefore,
the respondents cannot insist based on a purported Circular /
(8 of 16) [CW-7656/2021]
Press Note issued by the Social Justice and Empowerment
Department. The petitioners have also produced advertisement for
Constable Recruitment - 2021 and have indicated that in the said
advertisement, the respondents have specifically indicated that
they would be required to produce certificate based on income for
the year 2020-21, which aspect was missing in recruitment 2019
and, therefore, the respondents cannot insist for EWS certificate
based on financial year 2018-19.
Attempt was also made to indicate that the petitioners even
during the period 2018-19 fall within the category of EWS,
however, in absence of requisite certificate they are being
deprived of benefit as EWS candidates, which also is not justified.
Learned counsel for the petitioner reiterated the submissions
as noticed hereinbefore, essentially relying on the fact that the
advertisement dated 4.12.2019 did not indicate requirement of
EWS certificate based on income for the financial year 2018-19
and, therefore, the insistence of the respondents to produce the
said certificate, amounts to changing the terms of the
advertisement midstream, which is not justified.
Attempt was also made to indicate that such a certificate
cannot be issued and that the respondents accorded appointment
to EWS candidates pursuant to the advertisement, who had not
produced the certificate based on income for financial year 2018-
19 and, therefore, the action of the respondents in this regard
deserves to be set aside.
Reliance was placed on K. Manjusree v. State of A.P. & Anr.:
(2008) 3 SCC 412 and Ram Kumar Gijroya v. Delhi Subordinate
Services Selection Board & Anr.: (2016) 4 SCC 754.
(9 of 16) [CW-7656/2021]
Learned counsel for the respondents also reiterated the
submissions based on the submissions contained in the pleadings.
It was insisted that the requirement of seeking EWS certificate
based on the gross annual income for the financial year 2018-19
is in consonance with the requirements of notification providing for
the reservation and that the submissions made by the petitioners
regarding certificate based on income of the financial year 2018-
19, cannot be issued is baseless and the further submissions
made regarding appointments being accorded by the respondents
under EWS category in absence of certificates based on income of
financial year 2018-19 are false. Learned counsel produced EWS
certificate based on the gross annual income for the financial year
2018-19 (valid for year 2019-20) of three candidates by way of
example for perusal of the Court i.e. of Ms. Gawari Kanwar, Mr.
Amar Singh and Mr. Jethu Singh Sankhala.
Further submissions were made that despite the fact that
this Court by way of interim orders required the petitioners to
move an application before the competent authority to issue EWS
certificate for the year 2018-19 and the authority was directed to
issue such a certificate, the petitioners have failed to obtain the
requisite certificate and as such they are not entitled to any relief
and, therefore, the petitions deserve dismissal.
I have considered the submissions made by learned counsel
for the parties and have perused the material available on record.
A perusal of the advertisement dated 4.12.2019 reveals that
under the heading 'reservations' the requisite indications made for
EWS reservation reads as under:-
(10 of 16) [CW-7656/2021]
"¼M½ dkfeZd foHkkx dh vf/klwpuk
Øekad ,Q&7¼1½[email protected],&[email protected] fnukad 20-10-2019 ds vuqlkj lkekU; oxZ ds ,sls vH;FkhZ ftudh okf'kZd vk; 8-00 yk[k :i;s ls de gS mUgsa vkfFkZd fiNM+k oxZ ds vH;fFkZ;ksa ds vH;FkhZ ekurs gq, 10% vkj{k.k ns; gSA"
The stipulation pertaining to production of certificates inter
alia provided as under:-
"vH;fFkZ;ksa dks "kkjhfjd n{krk ijh{kk ¼ PET/PST½ ds le;
fuEukafdr ewy izek.k i= ,oa mudh Lo&izekf.kr (Self attested)
,d izfrfyfi izLrqr djus gksaxs &
(i) .......
(ii) .......
(iii) vH;FkhZ ;fn vuqlwfpr [email protected]@vU; fiNMk [email protected],echlh [email protected] fiNMk oxZ ls lEcfU/kr gS rks izFke Js.kh n.Muk;d ;k led{k vf/kdkjh }kjk fu/kkZfjr izk:i esa tkjh fd;k x;k tkfr izek.k&i=A"
A perusal of the above stipulation indicates that reference
was made to the notification of the Department of Personnel dated
20.10.2019 for the purpose of granting reservation under EWS
category and it was required that the certificate in this regard
would be produced in prescribed format.
The notification dated 20.10.2019, which inter alia provided
for reservation for EWS and by way of explanation indicated the
parameters for claiming the said benefit as EWS category, reads
as under:-
"Reservation of vacancies for Economically Weaker Sections.- Reservation of vacancies for Economically Weaker Sections shall be 10% in direct recruitment in addition to the existing reservation. The the event of non-availability of eligible and suitable candidate amongst Economically Weaker Sections in a particular year, the vacancies so reserved for them shall be filled in accordance with the normal Procedure.
(11 of 16) [CW-7656/2021]
"Explanation: For the purpose of this rule 'Economically Weaker Sections' shall be the persons who are bonafide resident of Rajasthan and not covered under the existing scheme of reservations for the Scheduled Castes, the Scheduled Tribes, in the Backward Classes, the More Backward Classes and whose family has gross annual income below rupees 8.00 lakh. Family for this purpose will include the person who seeks benefit of reservation, his/her parents and siblings below the age of 18 years as also his/her spouse and children below the age of 18 years. The income shall include income from all sources i.e. salary, agriculture, business, profession etc. and it will be income for the financial year prior to the year of application."
(emphasis added)
From the perusal of the above statutory notification, which
provided for reservation for EWS and the Explanation defining
EWS, it is explicitly clear that it is only the persons whose family
has gross annual income below Rs.8 lakh from all sources and it
will be the income from the financial year prior to the year of
application, would fall in the said category.
Based on the stipulation in the notification dated 20.10.2019,
on a clarification sought by the respondents from the Social
Justice and Empowerment Department on 30.6.2021 (Annex.R/2),
a clarification in the following form was issued by the said
Department:-
"fo'k; %& dkWULVscy HkrhZ esa vkfFkZd fiNM+k oxZ dks vkj{k.k fn;s tkus ds laca/k esaA izlax %& vkidk i= Øekad u&5¼2½[email protected]@2019 [email protected] fnukad 13-05-2021 ds laca/k esaA egksn;k] mijksDr fo'k;kUrxZr izklafxd i= ds Øe esa izfrmRrj fuEukuqlkj izsf'kr gS%&
(12 of 16) [CW-7656/2021]
1- dkfeZd yksd f"kdk;r ,oa isa"ku ea=ky; ¼dkfeZd ,oa izf"k{k.k foHkkx½ ubZ fnYyh] Hkkjr ljdkj ds eseksjsUMe la[;k [email protected]@2019 ESTT(RES) fnukad 31-01-2019 ds vuqlkj xr fofRr; o'kZ dh fu/kkZfjr vk; ds vuqlkj pkyw o'kZ ds fy;s gh vkosnd dks Income & Asset Certificate tkjh fd;s tkus dk izko/kku gSA fofRr; o'kZ 2019&20 dh vk; ds vk/kkj ij tkjh Income & Assest Certificate o'kZ 2020&21 ds fy;s ekU; gksrk gSA o'kZ 2019&20 dh oS/krk ds fy;s fofRr; o'kZ 2018&19 dh vk; ds vk/kkj ij tkjh fd;k x;k Income &
Assest Certificate ekU; gksrk gSA vr% iqfyl foHkkx }kjk tkjh HkrhZ foKfIr fnukad 04- 12-2019 ¼o'kZ 2019&20½ ds fy;s fofRr; o'kZ 2018&19 dh vk; ds vk/kkj ij tkjh o'kZ 2019&20 dk Income & Asset
Certificate vuqer% gSA 2- jkT; ljdkj }kjk EWS dk Income & Asset
Certificate izek.k i= tkjh djus ds laca/k esa ifji= fnukad 12-03-2019 ds vuqlkj dsoy vkWu&ykbZu tkjh Income &
Asset Certificate gh vuqer% gSA Lo?kks'k.kk ds vk/kkj ij tkjh vkWQ&ykbZu izek.k i= vuqer% ugha gSA vr% lwpukFkZ izsf'kr gSA"
(emphasis supplied)
The said clarification also being in consonance with the
statutory requirement providing for reservation for EWS, cannot
be faulted. It also cannot be said that the clarification is sought to
be applied retrospectively, inasmuch as, what has been indicated
in the above communication is only the requirements as indicated
in the statutory notification dated 20.10.2019 (supra) governing
the reservation and as such the plea sought to be raised in this
regard, also cannot be accepted.
(13 of 16) [CW-7656/2021]
In the present case, the advertisement is dated 4.12.2019
and, therefore, the financial year prior to the year of application in
the present case would be 2018-19 only and as such the claims
made by the petitioners seeking to indicate that the advertisement
did not indicate the requirements of producing EWS certificate
based on income for financial year 2018-19 is ex facie incorrect.
Once the advertisement as quoted hereinbefore, specifically
makes a mention of notification dated 20.10.2019 and requires
candidates to be belonging to EWS category as per the said
notification and the said notification requires, the requisite income
for the financial year prior to the year of application, no fault can
be found in the insistence of the respondents for the certificate
based on financial year 2018-19.
Further, the reliance placed on the Clause pertaining to
production of certificate and the fact that the same does not
indicate that certificate based on financial year 2018-19 is
required to be produced, is of no avail to the petitioners as said
Clause, quoted hereinbefore, also requires certificate in prescribed
format and once the notification dated 20.10.2019 indicates
eligibility on income for the financial year prior to the year of
application, the 'prescribed format' would essentially mean a
certificate based on income of financial year 2018-19.
The submissions made by counsel for the petitioners that the
requirements of the respondents in insisting for certificate based
on financial year 2018-19 amounts to changing the requirements
midstream, is on its face baseless as the indication in the
advertisement is explicit i.e. eligibility based on notification dated
(14 of 16) [CW-7656/2021]
20.10.2019, which as noticed, would require in the present case, a
certificate based on gross annual income for the year 2018-19.
The reliance placed on judgments in the case of K.
Manjusree (supra) and Ram Kumar Gijroya (supra) have no
application to the present case, inasmuch as, in the case of K.
Manjusree (supra), the selection process was undertaken by not
providing for any minimum marks for interview, which provision
was made midstream, which was held to be not permissible in law,
which is not the situation in the present case, as the stipulation is
contained in the advertisement itself.
Similarly, the case of Ram Kumar Gijroya (supra), is a case
which pertains to point of time for production of the requisite
certificate, the same has nothing to do with the present case i.e.
doing away with the requisite certificate.
As noticed hereinbefore, Coordinate Benches of this Court
granted interim orders in favour of the petitioners, requiring them
to move an application before the competent authority to issue
EWS certificate for the year 2018-19 (valid for the year 2019-20)
based on the parameters as on 31.3.2019 and the competent
authority was directed to issue the certificate in accordance with
law.
While finally hearing the matters, learned counsel for the
petitioners were specifically put the query as pursuant to the
interim orders what transpired, to which, it was submitted by
counsel for the petitioners that they had approached the
authorities, however, the authorities orally denied to issue the
certificate, after which, the petitioners have not taken any steps
for enforcement of the order passed by the Court.
(15 of 16) [CW-7656/2021]
It would be seen that the interim order granted by the Court
was in mandatory form, insofar as, the competent authority was
concerned. The petitioners have failed to produce any material to
indicate that pursuant to the interim orders they moved
applications before the competent authorities and the competent
authorities refused to issue the certificate to the petitioners.
Even if the submissions in this regard is accepted, looking to
the mandatory nature of interim order passed by the Court, the
petitioners in case of such refusal, should have immediately taken
steps for enforcement of the directions issued by the Court, which
action for the reasons best known to the petitioners, has not been
taken and, therefore, having failed to take the benefit of the
interim order granted by the Court for issuance of the requisite
certificate in accordance with law, the petitioners, even otherwise,
are not entitled to any relief, in absence of the requisite certificate
based on the gross annual income for financial year 2018-19.
It may be noticed that relevant authorities for issuance of
certificates in case of the petitioners are different i.e. SDO Bikaner,
SDO Sujangarh (Churu), SDO Sridungargarh (Bikaner) and SDO
Gadraroad (Barmer). To make an omnibus allegation by all the
petitioners regarding the different competent authorities, who
were mandated by this Court by way of interim order to issue the
requisite certificate in accordance with law, that they orally denied
to issue the requisite certificate, appears to be only a ruse for
inaction on part of the petitioners despite grant of interim orders
of present nature, which clearly shows the disinclination of the
petitions in getting / producing the requisite certificates as
mandated in law.
(16 of 16) [CW-7656/2021]
A submission was made, as noticed hereinbefore, that the
certificate as sought cannot be issued and that the respondents
have accorded appointments under EWS category despite the fact
that candidates don't have the requisite certificates as desired by
the respondents, which submission also apparently is baseless in
view of the certificates produced by the respondents for perusal of
the Court, wherein, not only that the requisite certificates have
been issued by the competent authorities, appointments have
been granted only based on such requisite certificates by the
respondents and as such the making of incorrect allegations,
cannot be countenanced.
In view of above discussion, the requirement indicated by
the respondents to produce the EWS certificate based on gross
annual income for financial year 2018-19 (valid for year 2019-20)
being in consonance with the notification dated 20.10.2019,
cannot be faulted and on account of failure of the petitioners to
produce the requisite certificate during course of document
verification / even after the petitioners were called upon to
produce the same, the petitioners are not entitled to any relief /
the rejection of selection of the petitioner in CWP No.14593/2021,
cannot be faulted.
Consequently, the writ petitions filed by the petitioners have
no substance. The same are, therefore, dismissed.
(ARUN BHANSALI),J Sumit Sharma/-
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!