Tuesday, 12, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Kuldeep Singh S/O Shri Devi Singh vs The State Of Rajasthan ...
2023 Latest Caselaw 4032 Raj/2

Citation : 2023 Latest Caselaw 4032 Raj/2
Judgement Date : 23 August, 2023

Rajasthan High Court
Kuldeep Singh S/O Shri Devi Singh vs The State Of Rajasthan ... on 23 August, 2023
Bench: Sudesh Bansal
[2023:RJ-JP:19952]

          HIGH COURT OF JUDICATURE FOR RAJASTHAN

                                    BENCH AT JAIPUR

                       S.B. Civil Writ Petition No. 5773/2023
1.         Kuldeep Singh S/o Shri Devi Singh, Aged About 27 Years, R/o Vpo-
           Jhariya, Churu, Rajasthan
2.         Surendra Kumar S/o Shri Shish Pal Singh, Aged About 34 Years, R/o
           Gram Pipli, Sikar, Rajasthan
                                                                                     ----Petitioners
                                               Versus
1.         The State Of Rajasthan, Through Principal Education Secretary,
           Government Secretariat, Jaipur, Rajasthan.
2.         The Director, Secondary Education, Rajasthan, Bikaner.
3.         The Secretary, Rajasthan Public Service Commission, Ajmer.
4.         The Controller           Of    Examination,         Vardhman          Mahaveer        Open
           University, Kota.
                                                                                  ----Respondents

And other similar matters as per Schedule appended

For Petitioner(s) : Ms. Supriya Saxena Mr. Vigyan Shah Mr. Ram Pratap Saini, Mr. Aamir Khan Mr. Rajpal Dhankhar Mr. Sukhraj Singh Rathore Ms. Komal Kumari Giri, Mr. Bajrang Sepat Mr. Aditya Sharma, Mr. Chandra Shekhar Mr. Sunil Kumar Sigodiya Mr. Prateek Mathur

For Respondent(s) : Mr. Jaswant Persoya Mr. S. Zakawat Ali, AGC Mr. Vinod Kumar Gupta Mr. M. F. Baig Mr. Punit Singhvi Mr. Ajay Singh Rathore Ms. Anita Aggarwal Mr. Himanshu Mr. Sudhir Yadav Dr. Y. C. Sharma

HON'BLE MR. JUSTICE SUDESH BANSAL

Judgment

23/08/2023

1. The clinching issue arises in the instant batch of civil writ

petitions revolves around the fact that petitioner(s) could not

(D.B. SAW/748/2023 and 16 more have been filed in this matter. Please refer the same for further orders)

[2023:RJ-JP:19952] (2 of 24) [CW-5773/2023]

acquire the requisite educational qualification for the post of

Lecturer-School Education in different subjects upto the cut off

date i.e. the date of holding the written competitive examination

as per the essential condition envisaged in the advertisement

itself, yet petitioner(s) has come up with a case that he/she had

appeared in the examination of final year of the requisite

educational qualification held by the university concerned before

the date of competitive examination, however due to the

delay/negligence in declaring the result of the requisite

qualification on the part of the concerned university, subsequent

to the date of conducting the competitive examination, wherein

the petitioner(s) has passed the final year examination, and since

the delay in declaring the result of final year of the requsite

education qualification is not attributable to the petitioner(s) but

it is on the part of university concerned, therefore, the

candidature of petitioner(s) be considered on merit for

appointment on the post of Lecturer-School Education in

respective subjects treating him as having acquire the requisite

educational qualification. Few of writ petitioners have filed writ

petitions before rejection of the candidature by the RPSC and few

others have filed writ petitions after rejection of candidature by

the RPSC only on the ground of not acquiring the requisite

educational qualification for the post in question before or upto

the date of conducting the written competitive examination and

hence, all writ petitioners are jointly aggrieved by non-

consideration of their candidature on merits for appointment on

the post in question. The relevant condition as envisaged in the

(D.B. SAW/748/2023 and 16 more have been filed in this matter. Please refer the same for further orders)

[2023:RJ-JP:19952] (3 of 24) [CW-5773/2023]

advertisement issued by the RPSC and which is in conformity to

the proviso appended to Rule 17 of the Recruitment Rules of

2021, reads as under:-

शैक्षणषणिक अरअहत्हता सा संंबा संंधबंधी प्हतावंध्हतान :-

"पद की अपेक्षित श्षिकक्षणिक अरक तअर्हता के अके अंकतम वरक मव सक मकं सम्मिलित र्मिलित हुआ रित हुआ हो ुआ हो यअर्हता सक मकं सम्मिलित रित हुआ होने वअर्हतां सम्मिलिअर्हता व्ुआ हो यक्ति भ भी आवेदन करने के कं सम्मिलिए पअर्हतात्र रित हुआ होहोगअर्हता, ककनतत उसे आुआ हो यित हुआ होहोग दअर्हतारअर्हता आुआ हो यित हुआ होकयोजित प्रकतुआ हो यित हुआ होहोग भी पर भी्षिअर्हता से पवस क श्षिकक्षणिक अरक तअर्हता अकयोजिक त करने कअर्हता सबत स देनअर्हता रित हुआ होहोगअर्हता ।"

2. Since facts in all writ petitions are substantially similar and

legal point involved therein is identical in nature, therefore, with

consent of learned counsel for both parties, all writ petitions were

tagged and have been heard together. Accordingly, all writ

petitions would stand decide by this common judgment.

3. In order to deal with the issue in question, facts are taken

from SBCWP NO.5773/2023 (Kuldeep Singh & Anr. Vs. State of

Rajasthan & ors.) as also from SBCWP NO.17689/2022 (Amit

Jangu Vs. State of Rajasthan).

3.1 The Rajasthan Public Service Commission, Ajmer (for short

"the RPSC") through advertisement dated 28.04.2022 invited

applications for appointment on the post of Lecturer-School

Education in different subjects by way of Direct Recruitment under

the Rajasthan Education (State and Sub-Ordinate) Service Rules,

2021 (for short "Rules of 2021"). As per the condition envisaged in

the advertisement, it is clear that the aspirant/candidate in the

final year of the requisite educational qualification for the post in

relevant subjects will also be eligible to apply but he/she will have

to produce the proof of having acquired the requisite educational

qualification before the date of conducting competitive

examination by the RPSC.

(D.B. SAW/748/2023 and 16 more have been filed in this matter. Please refer the same for further orders)

[2023:RJ-JP:19952] (4 of 24) [CW-5773/2023]

3.2 Both petitioners of CWP NO.5773/2023 were undergoing their

post graduation course and were studying in final year of P.G.

Course, however pursuant to the advertisement dated 28.04.2022

being eligible applied for the post of School Lecturer in English and

Political Science. The written competitive examination of

petitioners were conducted by RPSC on 11.10.2022, 14.10.2022

and 17.10.2022. Prior to that, both petitioners had appeared in

the examination of final year of P.G. Course on 26.07.2022 and

28.07.2022, however result of the same came to be declared on

10.11.2022 and they have passed the P.G. Course. Petitioners

were also declared to qualify the written competitive examination

by RPSC, but apprehending that their candidature would not be

considered on merits, since the requisite qualification of P.G. was

not acquired before the date of conducting the competitive

examination, apparently due to declaration of result of final year

of P.G. subsequently, hence they have filed writ petition for

consideration of their candidature on merits for appointment on

the post of School Lecturer (School Education) for subject English

and Political Science.

3.3 In SBCWP No.17689/2022, both petitioners have make out a

case that they applied for the post of School Lecturer in subject

Geography pursuant to the advertisement dated 28.04.2022 and

at the time of filing Online application forms, they were studying

in the final year of M.A. (Geography) at Vardhman Mahaveer Open

University (VMOU). As per the schedule of VMOU, the final year

examination of M.A. (Geography) of petitioner No.1 was allegedly

due in December, 2021 and of petitioner No.2 in January 2021,

(D.B. SAW/748/2023 and 16 more have been filed in this matter. Please refer the same for further orders)

[2023:RJ-JP:19952] (5 of 24) [CW-5773/2023]

however due to Covid-19, the examination of final year were not

conducted by the VMOU on time and same were conducted on

01.08.2022 and 03.08.2022. On the same dates, final year

examination of M.Sc. (Geography), M.A. Geography (Final)

(Lateral Entry) was also conducted by VMOU and the result of

such examination was declared on 15.10.2022, yet the university

committed delay in declaring the result of M.A. Geography (Final)

of petitioners as the same was declared/uploaded on 22.10.2022.

Prior to the declaration of result of petitioners for final year of M.A.

Geography on 22.10.2022, the RPSC conducted the written

competitive examination for School Lecturer (Geography) on

15.10.2022 and 16.10.2022 by way of two papers (Paper-I &

Paper-II). Petitioners state that it is absolutely a fault on the part

of VMOU in declaring/uploading the result of final year of M.A.

(Geography) of petitioners on 22.10.2022, though the result of

other P.G. Degree Course i.e. M.Sc. Geography (Final) and M.A.

Geography (Final) (Lateral Entry) had been declared on

15.10.2022. The result of petitioners also be treated to be

declared on 15.10.2022 instead of 22.10.2022, and hence,

petitioners be held eligible to acquire the requisite educational

qualification of P.G. Degree Course before or upto the date of

conducting the competitive written examination for the post of

School Lecturer (Geography) on 15.10.2022 by the RPSC, as such

their candidature be considered for appointment on the post in

question. After filing writ petition, both petitioners moved an

application disclosing that the RPSC has declared the provisional

result of the competitive examination on 16.05.2023 wherein both

(D.B. SAW/748/2023 and 16 more have been filed in this matter. Please refer the same for further orders)

[2023:RJ-JP:19952] (6 of 24) [CW-5773/2023]

petitioners have been shortlisted to check the eligibility and

document verification, petitioners may not be deprived from

consideration of their candidature on merits for the post of School

Lecturer (Geography), merely on account of delayed declaration of

the result of M.A. (Geography) final year, after conducting the

competitive examination by the RPSC. Be that as it may, the

clinching issue emerges that it is not in dispute that both

petitioners have not acquired the requisite educational

qualification of M.A. (Geography) before the cut off date i.e.

conducting the written competitive examination by the RPSC for

the post of School Lecturer (Geography), which is mandatory, as

per condition envisaged in the advertisement itself.

4. Learned counsel for petitioners would argue that it is true

that petitioners were pursuing their studies in the final year of

P.G. Course or B.Ed. Course or the equivalent requisite

qualification thereto for the post in question yet were eligible to

apply for the post. The final year examination of their respective

requisite educational qualification were held by the concerned

university, wherein petitioners have appeared but it is a fault on

the part of university in declaring the result belated, due to which

petitioners could not be put to suffer. It has been contended that

before conducting the written examination by the RPSC for the

post of School Lecturer in respective subjects, petitioners had

appeared in the final year examination of their respective

requisite educational qualification course, and in the result,

declared by the university, subsequent to the date of conducting

the written competitive examination, petitioners have

(D.B. SAW/748/2023 and 16 more have been filed in this matter. Please refer the same for further orders)

[2023:RJ-JP:19952] (7 of 24) [CW-5773/2023]

been declared passed, therefore, petitioners be treated to have

acquired the requisite educational qualification on the date of

conducting the competitive written examination by the RPSC. It

has been argued that some of universities like; Vardhman

Mahaveer Open University, Kota, Rajasthan Rishi Bhartrihari

Matsay University, Alwar, Maharshi Dayanand Saroswati

University, Ajmer have accepted the delay and fault on their part

in declaring the result of final year examination of the respective

degree courses of P.G./B.Ed., as the case may be, and have

written letters to the Secretary, RPSC to treat their students as

eligible for the competitive examination and requested that

students may not be put to suffer due to the delayed declaration

of result.

5. Learned counsel for petitioners have placed reliance on the

judgment of Hon'ble Supreme Court delivered in case of Laxmi

Saroj Vs. State of U.P. & Ors., [AIR 2023 SC 120], wherein

petitioner applied for appointment on the post of Health Worker

(Female), for which essential qualifications (Educational and

Other) which includes that a candidate must have successfully

completed one year six months/two years Auxiliary Nurses and

Midwife (ANM Training Course), including six months training and

the candidate was required duly registered with the Utter Pradesh

Nurses and Midwife Council, Lucknow. Petitioners completed the

requisite essential educational qualification, however, because of

late issuance of registration by U.P. Council, which was required

to be issued till the last date of submission of application form.

Petitioners could not produce the U.P. Council Registration either

(D.B. SAW/748/2023 and 16 more have been filed in this matter. Please refer the same for further orders)

[2023:RJ-JP:19952] (8 of 24) [CW-5773/2023]

on the last date of application and/or at the time of verification of

documents, and therefore, they were held ineligible. In that

context of factual matrix, the Hon'ble Supreme Court observed

that there was no fault on the part of writ petitioners in not

producing the U.P. Council Registration within time, therefore,

petitioners could not have been made to suffer. The Hon'ble

Supreme Court placed reliance on its decision in the previous

case Narendra Singh Vs. State of Haryana and Ors, [(2022)

3 SCC 286].

6. Per contra, learned counsel for RPSC has urged that since it

is not in dispute that petitioners failed to acquire the essential

and requisite qualification of PG/B.Ed./Degree Course, or

equivalent thereto, whichever is required to be possessed by the

candidate for the respective subject of Lecturer-School Education,

as prescribed in the advertisement upto the cut off date, it means

the date of conducting the competitive written examination for

the post in question by the RPSC, therefore, writ petitioners

cannot be treated as eligible for consideration of their candidature

for the post in question. It may be true that writ petitioners have

acquired the requisite qualification after the cut off date, but

same is insignificant in terms of the condition enumerated in the

advertisement itself, which is in conformity to the proviso

appended to Rule 17 of the Rules of 2021. It has been argued

that such condition is not under challenge, therefore, the rigor of

the condition would operate in its term, as exists, and petitioners

have accepted the conditions, hence they would be abide by the

same. It has been argued that the cut off date fixed by the RPSC

(D.B. SAW/748/2023 and 16 more have been filed in this matter. Please refer the same for further orders)

[2023:RJ-JP:19952] (9 of 24) [CW-5773/2023]

for acquiring the essential and requisite qualification deserves to

be given its due credence and may not be

disturbed/extended/relaxed by the Court in exercise of powers of

judicial review under Article 226 of the Constitution of India,

more particularly, when such cut off date is in conformity to the

statutory rules, and there is no rule to relax such condition. The

proposition of law on the issue in question is well established in

catena of judgments, reference of few have been made and

therefore, it has been prayed that the prayer of writ petitioners is

devoid of substance and is not liable to be accepted.

7. Heard. Considered.

8. It is not in dispute that petitioners do not possess the

requisite educational qualification as required for appointment on

the post of Lecturer-School Education in the subject concerned

enumerated in the advertisement dated 28.04.2022, on the date

of submission of the Online application forms. According to

petitioners, they were studying in the final year of the requisite

educational qualification in different universities, yet were eligible

to apply for the post in question as per terms and conditions

envisaged in the advertisement to the effect that the person, who

has appeared or is appearing in the final year of the requisite

educational qualification of the post, will also be eligible to apply,

but the person concerned will have to produce proof of having

acquired the educational qualification before the competitive

examination conducted by the RPSC. Since the petitioners have

applied in different subjects for the post of Lecturer-School

Education pursuant to the advertisement dated 28.04.2022, and

(D.B. SAW/748/2023 and 16 more have been filed in this matter. Please refer the same for further orders)

[2023:RJ-JP:19952] (10 of 24) [CW-5773/2023]

the requisite educational qualification are different subject wise

and vacancies for the post of Lecturer-School Education were

notified for as many as 26 subjects from Serial No.1 to 26,

therefore, it would be appropriate to reproduce the requisite

educational qualification as indicated in the advertisement itself,

alongwith the condition concerned to petitioners thus:-

"अणनव्हतारअ शैक्षणषणिक रक योोगरहत्हताए :

(1) उपर्अक्हता पद क्रम सा संंखर्हता 6 से 20 हतक के णिरे :- Post Graduate or equivalent examination recognized by UGC in the relevant subject with Degree or Diploma in Education recognized by the National Council of Teacher Education/Government. (पद क्रम सा संंखर्हता 1 के णिरे):- Post Graduate or equivalent examination recognized by UGC with Zoology/Botany / Micro Biology/Bio Technology provided they have studied Botany and Zoology at Gradutation level with Degree or Diploma in Education recognized by the National Council of Teacher Education/Government. (पद क्रम सा संंखर्हता 2 के णिरे (i) Post Graduate or equivalent examination recognized by UGC in Commerce with B.Com. OR Post Graduate or equivalent examination recognized by UGC in Commerce, having at least two teaching subject for Higher Secondary classes as prescribed by the Board of Secondary Education, Rajasthan, Ajmer for Commerce group.

(ii) Degree or Diploma in education recognized by the National Council of Teacher Education/Government.

पद क्रम सा संंखर्हता 3 के णिरे):- Post Graduate or equivalent examination recognized by UGC in Music or the qualification declared equivalent thereto by the Government. पद क्रम सा संंखर्हता 4 के णिरे):- Post Graduate or equivalent examination recognized by UGC in Drawing or the qualification declared equivalent thereto by the Government. OR Diploma of five years' duration in Arts of any school/college of Arts recognized by the Government. (पद क्रम सा संंखर्हता 5 के णिरे):- Post Graduate or equivalent examination recognized by UGC in Agriculture in either Agronomy Horticulture/Animal Husbandry with Degree or Diploma in Education recognized by the National Council of Teacher Education/Government. पद सा संंखर्हता 21 से 25 के णिरे - Graduate or equivalent examination recognized by UGC with Degree or Diploma in Physical Education and Full term National Institute of Sports (NIS) Certificate from any branch of National Institute of Sports. (पद क्रम सा संंखर्हता 26 के णिरे):- Graduate or equivalent examination recognized by UGC and Post Graduate in Physical Education/ M.P.Ed. (2 years duration) recognized by the National Council of Teacher Education/Government.

(2) Working Knowledge of Hindi written in Devnagari Script and knowledge of Rajasthani Culture.

शैक्षणषणिक अरअहत्हता सा संंबा संंधबंधी प्हतावंध्हतान :- "पद की अपेक्षित श्षिकक्षणिक अरक तअर्हता के अके अंकतम वरक मव सक मकं सम्मिलित र्मिलित हुआ रित हुआ हो ुआ हो यअर्हता सक मकं सम्मिलित रित हुआ होने वअर्हतां सम्मिलिअर्हता व्ुआ हो यक्ति भ भी आवेदन करने के कं सम्मिलिए पअर्हतात्र रित हुआ होहोगअर्हता, ककनतत उसे आुआ हो यित हुआ होहोग दअर्हतारअर्हता आुआ हो यित हुआ होकयोजित प्रकतुआ हो यित हुआ होहोग भी पर भी्षिअर्हता से पवस क श्षिकक्षणिक अरक तअर्हता अकयोजिक त करने कअर्हता सबत स देनअर्हता रित हुआ होहोगअर्हता।".

9. It is not in dispute that the Direct Recruitment for the

post of Lecturer-School Education is conducted pursuant to

the advertisement dated 28.04.2022 under the statutory

rules of 2021. The condition to acquire the requisite eligibility

(D.B. SAW/748/2023 and 16 more have been filed in this matter. Please refer the same for further orders)

[2023:RJ-JP:19952] (11 of 24) [CW-5773/2023]

qualification for the post in question before the written

examination for that post by the RPSC as envisaged in the

advertisement, and extracted hereinabove, stands in

conformity to the proviso appended to Rule 17 of Rules of

2021. For ready reference, Rule 17 with its proviso is

reproduced hereunder:-

"17. Academic and Technical qualifications and experience:- A candidate for direct recruitment to the post specified in Scheduled-I or Schedule-II, as the case may be, shall possess;

(i) the qualifications and experience as prescribed in column 5 of Scheduled-I or Scheduled-II, as the case may be; and

(ii) working knowledge of Hindi written in Devnagari Script and knowledge of Rajasthani Culture;

"Provided that the person who has appeared or is appearing in the final year examination of the course which is the requisite educational qualification for the post as mentioned in the rules or schedule for direct recruitment, shall be eligible to apply for the post but he/she shall have to submit proof of having acquired the requisite educational qualification to the appropriate selection agency:-

(a) before appearing in the main examination, where selection is made through two stages of written examination and interview;

(b) before appearing in interview where selection is made through written examination and interview; or

(c) before appearing in the written examination or interview where selection is made through only written examination or only interview, as the case may be."

10. It is also not in dispute that the selection process for the

Direct Recruitment of Lecturer-School Education pursuant to

advertisement dated 28.04.2022 is through conducting written

competitive examination by the RPSC. Such process of selection

is also enumerated in the advertisement itself in following words:-

(D.B. SAW/748/2023 and 16 more have been filed in this matter. Please refer the same for further orders)

[2023:RJ-JP:19952] (12 of 24) [CW-5773/2023]

चरन पणक्रर्हता अभुआ हो यकरक ुआ हो यियों कअर्हता चुआ हो यन प्रकतुआ हो यित हुआ होहोग भी पर भी्षिअर्हता के मअर्हताके माधुआ हो यम से ककुआ हो यअर्हता योजिअर्हताुआ हो येहोगअर्हता। आवशुआ हो यकतअर्हता पड़ने पर आुआ हो यित हुआ होहोग दअर्हतारअर्हता उत्तरपत्रक / उत्तरपतकरतकअर्हता के म मूलस ुआ हो यअर्हताके अंकन मव रकेकं सम्मिलिके अंहोग / मित हुआ होडरे शन/ नरमक ं सम्मिलिअर्हताइयोजिेशन (सअर्हतामअर्हतानुआ हो य भीकरक्षणि) पद्धकत कित हुआ हो अपनअर्हताुआ हो यअर्हता योजिअर्हता सकेहोगअर्हता परबंधीक्ष्हता क्हता स ्हतान पर भी्षिअर्हता ररअर्हतान व कतकर के सके अंबके अंध मव ुआ हो यरअर्हतासमुआ हो य सकस चत ककुआ हो यअर्हता एवा सं म्हतार योजिअर्हताुआ हो येहोगअर्हता ।

परबंधीक्ष्हता रक योजन्हता उ्ति पदियों से सके अंबके अंकधत सेवअर्हता कनुआ हो यम के कनुआ हो यम 22 के अनतसअर्हतार व प्हताठ्रक्रम प्रकतुआ हो यित हुआ होहोग भी पर भी्षिअर्हता के रूप मव आुआ हो यित हुआ होकयोजित की योजिअर्हताुआ हो येहोग भी। उ्ति कनुआ हो यम मव उ मूलं सम्मिलिेकखित पर भी्षिअर्हता ुआ हो यित हुआ होयोजिनअर्हता के अनतसअर्हतार पर भी्षिअर्हता वरततकनष्ठ रूप मव ं सम्मिलि भी योजिअर्हताुआ हो येहोग भी कयोजिसके सभ भी प्रश्न वरततकनष्ठ प्रकअर्हतार के रियोंहोगे। कवरतत् पअर्हतादुआ हो यक्रम आुआ हो यित हुआ होहोग की बेवसअर्हताइट पर पर ् क से योजिअर्हतार भी ककुआ हो यअर्हता योजिअर्हताुआ हो येहोगअर्हता।

11. The merit list of selected candidates would be prepared as

per the score of candidates in the written examination subject-

wise and candidates are required to be shortlisted in the

provisional merit list for eligibility checking by way of ensuing the

procedure of document verification. Thus, taking into

consideration, the criteria of selection process, the condition of

acquiring the requisite educational qualification by the aspirant/

candidate before conducting the competitive written examination

by the RPSC is applicable for petitioners, which is envisaged in

the advertisement itself and has coherence with the statutory

rules 21 as well. Otherwise also, it may be observed that such

condition is not under challenge or in question, rather all

petitioners have applied/participated in the direct recruitment for

the post in question within the scope of such condition.

12. As far as factual matrix is concerned, none of petitioners has

acquired educational qualification, as required for the post of

Lecturer-School Education in the concerned subject wherein

he/she has applied before the date of conducting the competitive

written examination by the RPSC. In the opinion of this Court,

(D.B. SAW/748/2023 and 16 more have been filed in this matter. Please refer the same for further orders)

[2023:RJ-JP:19952] (13 of 24) [CW-5773/2023]

candidates who were pursuing their studies of final year in the

requisite eligible qualification and either had appeared in the

examination or appearing, took a chance and opportunity to

participate in the recruitment process, which is solely subject to

condition of acquiring the requisite educational qualification by

declaration of result of the final year examination before

conducting the written competitive examination by the RPSC. The

cut off date i.e. the date of conducting the written competitive

examination, is required to be given its due credence. As firstly,

petitioners were well aware about such cut off date at the time of

applying for the post in question since the condition is

enumerated in the advertisement itself, secondly, such cut off

date is in conformity to the proviso of Rule 17 of the statutory

Rules 2021 governing the present recruitment, and thirdly,

learned counsel for petitioners could not point out any rule, which

extends power to the State Government to relax such rigor of

condition. Petitioners have sought to take resort on humanitarian

ground that the requisite educational qualification before the date

of conducting of competitive written examination could not be

acquired only due to delay in declaration of result of the final year

examination by concerned university, and for which petitioners

are not at fault. Petitioners have sought to impress upon the

factum of equity that in some of cases, the delay of declaration of

result is only of few dates. Petitioners have also sought to raise a

circumstance that the session was delayed by the concerned

university due to Pandemic Covid-19 and examinations of final

year were delayed. It has been pointed out that universities too

(D.B. SAW/748/2023 and 16 more have been filed in this matter. Please refer the same for further orders)

[2023:RJ-JP:19952] (14 of 24) [CW-5773/2023]

have accepted delay on their part on account of unavoidable

circumstances. In the opinion of this Court, resort to such factual

circumstances, for whatsoever reason may be in declaration of

the result of the final year examination, in respect of the requisite

educational qualification, does not come to rescue of petitioners

as petitioners knowingly and willingly applied/ participated in the

direct recruitment process for the post in question being fully

aware to face such kind of situation. It is an admitted case of

petitioners that they were required to acquire the requisite

educational qualification for consideration of their candidature on

merits for the post in question before holding the written

competitive examination by the RPSC. The fortuitous

circumstances, where result of any of the petitioner is declared

with a delay of few days, after conducting the written competitive

examination, does not confer any right of consideration of his/her

candidature on merits. The legal proposition of law has been

settled by the Apex Court in catena of judgments in respect of

giving credence to the cut off date fixed by the recruitment

agency, and therefore, the principle of stair decisis operates

against the petitioner in this respect.

13. It is undisputed fact that in the advertisement dated

28.04.2022, pursuant to which petitioners have applied and

participated in the direct recruitment for the post in question,

there was a clear stipulation that aspiring candidate will have to

possess the requisite educational qualification before the date of

conducting the competitive examination by the RPSC. Admittedly,

none of the petitioners could acquire the requisite eligibility

(D.B. SAW/748/2023 and 16 more have been filed in this matter. Please refer the same for further orders)

[2023:RJ-JP:19952] (15 of 24) [CW-5773/2023]

qualification before the date of competitive examination of that

post for that subject for which he/she applied. The cut off date to

acquire the requisite eligibility qualification, as indicated in the

advertisement, would apply in its full rigor, more so when same is

in conformity to the statutory rules, and there is no provision to

relax/extends such cut off date.

14. In this respect, the proposition of law as expounded by the

Apex Court in case of Ashok Kumar Sonkar Vs Union of India

[(2007) 4 SCC 54], the Hon'ble Supreme Court examined a

similar controversy and held as below:-

"13.The said decision is, therefore, an authority for the proposition that in absence of any cut off date specified in the advertisement or in the rules, the last date for filing of an application shall be considered as such.

14. Indisputably, the appellant herein did not hold the requisite qualification as on the said cutoff date. He was, therefore, not eligible therefor.

15. In Bhupinderpal Singh & Others v. State of Punjab & Others [(2000) 5 SCC 262], this Court moreover disapproved the prevailing practice in the State of Punjab to determine the eligibility with reference to the date of interview, inter alia, stating:-

"13. Placing reliance on the decisions of this Court in Ashok Kumar Sharma v. Chander Shekhar, A.P. Public Service Commission v. B. Sarat Chandra, District Collector and Chairman, Vizianagaram Social Welfare Residential School Society v. M. Tripura Sundari Devi, Rekha Chaturvedi v.

University of Rajasthan, M.V. Nair (Dr.) v. Union of India and U.P. Public Service Commission U.P., RAJA.P. Public Se Allahabad v. Alpana the High Court has held (i) that the cut-off date by reference to which the eligibility requirement must be satisfied by the candidate seeking a public employment is the date appointed by the relevant service rules and if there be no cut-off date appointed by the rules then such date as may be appointed for the purpose in the

(D.B. SAW/748/2023 and 16 more have been filed in this matter. Please refer the same for further orders)

[2023:RJ-JP:19952] (16 of 24) [CW-5773/2023]

advertisement calling for applications; (ii) that if there be no such date appointed then the eligibility criteria shall be applied by reference to the last date appointed by which the applications have to be received by the competent authority. The view taken by the High Court is supported by several decisions of this Court and is therefore well settled and hence cannot be found fault with. However, there are certain special features of this case which need to be taken care of and justice be done by invoking the jurisdiction under Article 142 of the Constitution vested in this Court so as to advance the cause of justice."

[See Jasbir Rani and Others v. State of Punjab & Another [JT 2001 (9) SC 351 (2002) 1 SCC 124].

16. Yet again in Shankar K. Mandal and Others v. State of Bihar and Others [(2003) 9 SCC 519], this Court held that the following principles could be culled out from the aforementioned decisions:-

"(1) The cut-off date by reference to which the eligibility requirement must be satisfied by the candidate seeking a public employment is the date appointed by the relevant service rules. (2) If there is no cut-off date appointed by the rules then such date shall be as appointed for the purpose of in the advertisement calling for applications.

(3) If there is no such date appointed then the eligibility criteria shall be applied by reference to the last date appointed by which the applications were to be received by the competent authority."

17. In M.A. Murthy v. State of Karnataka & Others [(2003) 7 SCC 517], a contention was made that Ashok Kumar-II (supra) was to operative prospectively or not. The said contention was rejected, stating:

"It is for this Court to indicate as to whether the decision in question will operate prospectively. In other words, there shall be no prospective overruling, unless it is so indicated in the particular decision. It is not open to be held that the decision in a particular case will be prospective in its application by application of the doctrine of prospective overruling. The doctrine of binding precedent helps in promoting certainty and consistency in judicial decisions and enables an organic development of the law

(D.B. SAW/748/2023 and 16 more have been filed in this matter. Please refer the same for further orders)

[2023:RJ-JP:19952] (17 of 24) [CW-5773/2023]

besides providing assurance to the individual as to the consequences of transactions forming part of the daily affairs. That being the position, the High Court was in error by holding that the judgment which operated on the date of selection was operative and not the review judgment in Ashok Kumar Sharma case No. II. All the more so when the subsequent judgment is by way of review of the first judgment in which case there are no judgments at all and the subsequent judgment rendered on review petitions is the one and only judgment rendered, effectively and for all purposes, the earlier decision having been erased by countenancing the review applications. The impugned judgments of the High Court are, therefore, set aside.

18.Possession of requisite educational qualification is mandatory. The same should not be uncertain. If an uncertainty is allowed to prevail, the employer would be flooded with applications of ineligible candidates. A cut-off date for the purpose of determining the eligibility of the candidates concerned must, therefore, be fixed. In absence of any rule or any specific date having been fixed in the advertisement, the law, therefore, as held by this Court would be the last date for filing the application."

15. The aforesaid proposition of law has recently been

followed by the Division Bench of Rajasthan High Court in

case of Ramesh Chand Meena Vs. State of

Rajasthan:D.B. Spl. Appl. Writ No.227/2021 and

connected appeal, vide judgment dated 18.01.2022

delivered by the Principal Seat at Jodhpur. The candidature

of writ petitioners for direct recruitment on the post of

School Lecturer pursuant to the notification dated

29.03.2018 was rejected by the RPSC on account of not

acquiring the requisite qualification before the date of

holding the written competitive examination. Writ petitions (D.B. SAW/748/2023 and 16 more have been filed in this matter. Please refer the same for further orders)

[2023:RJ-JP:19952] (18 of 24) [CW-5773/2023]

were dismissed by learned Single Judge and the judgment

was affirmed by the Division Bench placing reliance upon

the proposition of law as expounded by the Apex Court in

case of Ashok Kumar Sonkar (supra).

16. It would not be out of place to make a reference of

the judgment of Apex Court in case of State of Uttar

Pradesh Vs. Vijay Kumar Mishra reported in (2017)

11 SCC 521 which also through light on the clinching issue

involved herein. The relevant portion of the judgment is

reproduced hereunder:-

"6. The position is fairly well settled that when a set of eligibility qualifications are prescribed under the rules and an applicant who does not possess the prescribed qualification for the post at the time of submission of application or by the cut off date, if any, described under the rules or stated in the advertisement, is not eligible to be considered for such post. It is relevant to note here that in the rules or in the advertisement no power was vested in any authority to make any relaxation relating to the prescribed qualifications for the post. Therefore, the case of a candidate who did not come within the zone of consideration for the post could not be compared with a candidate who possess the prescribed qualifications and was considered and appointed to the post. Therefore, the so- called confession made by the officer in the Court that persons having lower merit than the respondent have been appointed as SDI (Basic), having been based on misconception is wholly irrelevant. The learned single Judge clearly erred in relying on such a statement for issuing the direction for appointment of the respondent. The Division Bench was equally in error in confirming the judgment of the learned single Judge. Thus the judgment of the learned single Judge as confirmed by the Division Bench is unsustainable and has to be set aside."

(D.B. SAW/748/2023 and 16 more have been filed in this matter. Please refer the same for further orders)

[2023:RJ-JP:19952] (19 of 24) [CW-5773/2023]

17. In the light of the afore-referred proposition of law,

petitioners are not entitled to claim a right of consideration of

their candidature for appointment on the post of Lecturer-School

Education in subject concern on merits, once it is undisputed fact

that they could not acquire the requisite eductional qualification

upto the cut off date i.e. holding the written competitive

examination for the post in question by the RPSC.

18. As far as the judgment of Hon'ble Supreme Court delivered

in case of Laxmi Saroj (supra) placing reliance on its previous

judgment in case of Narendra Singh (supra) whereupon

learned counsel for petitioners have vehemently placed reliance is

concerned, both judgments were delivered in entirely different

context and facts, which are not similar to the case of present

writ petitioners. In case of Narendra Singh (supra), petitioners

applied for the post of Assistant Professor (College Cadre) in the

State of Haryana, while he was working as JVT Teacher at

Government Primary School, Haryana. As per terms of the

advertisement, writ petitioner was required to submit No

Objection Certificate (NOC) of its appointing authority, at the time

of interview for the advertised post. Petitioner had applied for

issuance of NOC in time but there was delay on the part of

Government in issuing the NOC, despite interim order passed by

the High Court and further when the petitioner was selected on

merits for the advertised post of Assistant Professor, he was

allowed to join, without production of NOC. Later on his

appointment was cancelled, although prior to that NOC has been

issued, therefore, in such backdrop of facts, the Hon'ble Supreme

(D.B. SAW/748/2023 and 16 more have been filed in this matter. Please refer the same for further orders)

[2023:RJ-JP:19952] (20 of 24) [CW-5773/2023]

Court directed respondents to grant appointment to writ

petitioner and observed in para No.20 thus:-

"20. Once it is found that there was no lapse and/or delay on the part of the appellant and/or there was no fault of the appellant in not producing the NOC at the relevant time and when it was produced immediately on receipt of the same and that too before the appointments were made and when it is found that the last candidate, who is appointed i.e. Respondent 4 herein is having less marks than the appellant and thus the appellant is a more meritorious candidate than the last candidate appointed i.e. Respondent 4, to deny him the appointment is not justifiable at all. He cannot be punished for no fault of him. Both, the learned Single Judge as well as the Division Bench' of the High Court have committed grave error in not exercising the jurisdiction vested in it and in not directing the respondents to appoint the appellant though he is found to be more meritorious candidate than the last candidate appointed i.e. Respondent 4."

The aforesaid proposition of law was followed in case of

Laxmi Saroj (supra), where writ petitioner was essentially

required registration with the U.P. Council upto the last date of

submission of application form pursuant to the advertisement for

the post of Health Worker (Female), apart from the requisite

educational qualification. The writ petitioners were in possession

of the requisite educational qualification and were registered with

M.P. Council. They have applied for registration before the U.P.

Council and in the process of registration, M.P. Council furnished

NOC, however U.P. Council took time to issue the registration

certificate and later on registration certificate was issued after the

date of submission on application form. Therefore, in that process

of issuing registration certificate by the U.P. Council, petitioner

was not found at fault and following the proposition of law is

expounded in case of Narendra Singh (supra), the Hon'ble

(D.B. SAW/748/2023 and 16 more have been filed in this matter. Please refer the same for further orders)

[2023:RJ-JP:19952] (21 of 24) [CW-5773/2023]

Supreme Court allowed the writ petition and directed respondents

to appoint the appellant on the post of Health Worker (Female)

who was already in possession of the requisite educational

qualification. Both judgments have been delivered in altogether

different nature of facts, therefore, do not provide any help to

writ petitioners, who have undisputedly failed to acquire the

requisite educational qualification for the post in question before

conducting of written competitive examination by the RPSC.

19. The upshot of above discussions and reasonings made

hereinabov is that writ petitioners may not be treated as eligible

for want of not acquiring the requisite educational qualification

before or upto the cut off, date as fixed by the RPSC, in

advertisement itself for consideration of their candidature on

merits for the post of Lecturer-School Education in respective

subject pursuant to advertisement dated 28.04.2022.

20. As a result, all writ petitions fail and are hereby dismissed.

Since writ petitions itself have been dismissed on merits, interim

orders passed in favour of any of writ petitioner/s would come to

an end, automatically.

21. Stay applications and any other pending application, if any,

stand disposed of.

(SUDESH BANSAL),J

TN/217 to 266 except 242

(D.B. SAW/748/2023 and 16 more have been filed in this matter. Please refer the same for further orders)

[2023:RJ-JP:19952] (22 of 24) [CW-5773/2023]

SCHEDULE

S.No Item No. Writ Petition No. Party Name

1. 218 SBCWP No.17689/2022 Amit Jangu The State of Raj. & ors.

2. 219 SBCWP No.595/2023 Sarwan Ram The State of Raj. & ors.

3.         220              SBCWP No.596/2023                    Yashpal Singh                 The State of
                                                                 Meena                         Raj. & ors.
4.         221              SBCWP No.597/2023                    Surendra Kumar                The State of
                                                                                               Raj. & ors.
5.         222              SBCWP No.1378/2023                   Varsha Gupta                  The State of
                                                                                               Raj. & ors.
6.         223              SBCWP No.1379/2023                   Rubiya Parveen                The State of
                                                                                               Raj. & ors.
7.         224              SBCWP No.1714/2023                   Karan Singh                   The State of
                                                                 Kasotia                       Raj. & ors.
8.         225              SBCWP No.3175/2023                   Hitpal Singh                  The State of
                                                                 Ranawat                       Raj. & ors.
9.         226              SBCWP No.6752/2023                   Sapna Yadav                   The State of
                                                                                               Raj. & ors.
10.        227              SBCWP No.6935/2023                   Virendra kumar                The State of
                                                                 Sharma                        Raj. & ors.
11.        228              SBCWP No.7726/2023                   Kuldeep Singh                 The State of
                                                                                               Raj. & ors.
12.        229              SBCWP No.7728/2023                   Ramu Kumar                    The State of
                                                                 Meena                         Raj. & ors.
13.        230              SBCWP No.8211/2023                   Ganeshram & Ors. The State of
                                                                                               Raj. & ors.
14.        231              SBCWP No.8580/2023                   Surbhi Thakuriya              The State of
                                                                                               Raj. & ors.
15.        232              SBCWP No.8583/2023                   Kiran Kalwar &                The State of
                                                                 Anr.                          Raj. & ors.
16.        233              SBCWP No.8632/2023                   Vikash Kumar &                The State of
                                                                 Ors.                          Raj. & Anr
17.        234              SBCWP No.9585/2023                   Monika                        The State of
                                                                                               Raj. & ors.
18.        235              SBCWP No.9586/2023                   Manisha                       The State of
                                                                                               Raj. & ors.


(D.B. SAW/748/2023 and 16 more have been filed in this matter. Please refer the same for further orders)

[2023:RJ-JP:19952] (23 of 24) [CW-5773/2023]

19. 236 SBCWP No.9679/2023 Madhu Yadav The State of Raj. & ors.

20. 237 SBCWP No.9728/2023 Hemlata Jaju The State of Raj. & ors.

21. 238 SBCWP No.9729/2023 Arvind Vishnoi The State of Raj. & ors.

22. 239 SBCWP No.9730/2023 Mohit Patidar The State of Raj. & ors.

23. 240 SBCWP No.9731/2023 Antu Sharma The State of Raj. & ors.

24 241 SBCWP No.9732/2023 Chena Ram The State of Raj. & ors.

25 243 SBCWP No.10250/2023 Omprakash Singh The State of Raj. & ors.

26 244 SBCWP No.10360/2023 Garima Kalwi The State of Raj. & ors.

27 245 SBCWP No.10488/2023 Jaichand Bhakar The State of Raj. & ors.

28 246 SBCWP No.10588/2023 Rishhikant Joshi The State of Raj. & ors.

29     247              SBCWP No.10589/2023 Sunil Kumar &                                  The State of
                                                             Ors.                          Raj. & ors.
30     248              SBCWP No.10591/2023 Mahipal Dan                                    The State of
                                                                                           Raj. & ors.
31     249              SBCWP No.10844/2023 Jetha Ram                                      The State of
                                                                                           Raj. & ors.
32     250              SBCWP No.10908/2023 Rewant Ram                                     The State of
                                                                                           Raj. & ors.
33     251              SBCWP No.10950/2023 Ashok Kumar                                    The State of
                                                             Meena                         Raj. & ors.
34     252              SBCWP No.10970/2023 Dwarka Das                                     The State of
                                                                                           Raj. & ors.
35     253              SBCWP No.11211/2023 Jyoti Gocher                                   The State of
                                                                                           Raj. & ors.
36     254              SBCWP No.11215/2023 Rajkumar Meena                                 The State of
                                                                                           Raj. & ors.
37     255              SBCWP No.11362/2023 Bindu Lodha                                    The State of
                                                                                           Raj. & ors.
38     256              SBCWP No.11460/2023 Mamata                                         The State of
                                                                                           Raj. & ors.

(D.B. SAW/748/2023 and 16 more have been filed in this matter. Please refer the same for further orders)

[2023:RJ-JP:19952] (24 of 24) [CW-5773/2023]

39 257 SBCWP No.11622/2023 Narneder Kumar The State of Raj. & ors.

                                   40     258              SBCWP No.11682/2023 Hardeepender                                   The State of
                                                                                                Singh                         Raj. & ors.
                                   41     259              SBCWP No.11862/2023 Veekesh Singh                                  The State of
                                                                                                Gurjar                        Raj. & ors.
                                   42     260              SBCWP No.12006/2023 Mainka Meena                                   The State of
                                                                                                                              Raj. & ors.
                                   43     261              SBCWP No.12009/2023 Sharwan Ram                                    The State of
                                                                                                Meghwal                       Raj. & ors.
                                   44     262              SBCWP No.12223/2023 Yogesh Kumar                                   The State of
                                                                                                                              Raj. & ors.
                                   45     263              SBCWP No.12247/2023 Deepika Nagar                                  The State of
                                                                                                                              Raj. & ors.
                                   46     264              SBCWP No.12433/2023 Pooja Parihar                                  The State of
                                                                                                                              Raj. & ors.
                                   47     265              SBCWP No.12486/2023 Rakesh Seervi                                  The State of
                                                                                                                              Raj. & ors.
                                   48     266              SBCWP No.12629/2023 Ms. Kritika                                    The State of
                                                                                                Agarwal                       Raj. & ors.




(D.B. SAW/748/2023 and 16 more have been filed in this matter. Please refer the same for further orders)

Powered by TCPDF (www.tcpdf.org)

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

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

 
 

LatestLaws Partner Event : IJJ

 

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

 
 
Latestlaws Newsletter