Tuesday, 23, Jun, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Mithun Kumar Bargujder S/O Shri ... vs The State Of Rajasthan ...
2023 Latest Caselaw 4790 Raj/2

Citation : 2023 Latest Caselaw 4790 Raj/2
Judgement Date : 13 September, 2023

Rajasthan High Court
Mithun Kumar Bargujder S/O Shri ... vs The State Of Rajasthan ... on 13 September, 2023
Bench: Ashok Kumar Gaur
[2023:RJ-JP:22347-SB]

          HIGH COURT OF JUDICATURE FOR RAJASTHAN
                      BENCH AT JAIPUR

                 S.B. Civil Writ Petition No. 10432/2021

1.         Mithun         Kumar         Bargujder          S/o      Shri      Ramesh           Chand
           Bargujder, Aged About 32 Years, R/o 191, Gote Walon Ki
           Bagici, Transport Nagar, Jaipur, Rajasthan.
2.         Manish Kumar S/o Shri Ram Kumar Verma, Aged About
           26 Years, R/o Ward No. 2, Azad Market, Gothra, Khetri
           Nagar, Tehsil Khetri, Dist. Jhunjhunu, Rajasthan.
3.         Naresh Kumar Serawat S/o Shri Lalchand Serawat, Aged
           About 29 Years, Khariya Ki Dhani, Ward No. 08, Harota,
           Jaipur, Rajasthan.
4.         Rakesh Kumar Yadav S/o Shri Girdhari Lal Yadav, Aged
           About         30      Years,        R/o       Village       Karni         Sagar,       Post
           Chimanpura, Shahpura Dist. Jaipur, Rajasthan.
5.         Rajesh Choudhari S/o Shri Ramrakh Choudhari, Aged
           About 29 Years, R/o B-36, Moti Vihar Chak Gator, Pratap
           Nagar, Sanganer, Jaipur, Rajasthan.
                                                                               ----Petitioners
                                              Versus
1.         The State Of Rajasthan, Through Its Principal Secretary,
           Department              Of      Agriculture,           Govt.         Of      Rajasthan,
           Secretariat, Jaipur, Rajasthan.
2.         The Director, Department Of Agriculture, Shreeji Nagar,
           Choti       Chopad,          Prithviraj        Colony,        Durgapura,           Jaipur,
           Rajasthan 302018
3.         The Secretary, Rajasthan Staff Selection Board, State
           Institute Of Agriculture Management Premises, Tonk
           Road, Shreeji Nagar, Prithviraj Colony, Durgapura, Jaipur,
           Rajasthan.
4.         The State Of Rajasthan, Through Its Principal Secretary,
           Department              Of       Personnel,            Govt.        Of       Rajasthan,
           Secretariat, Jaipur, Rajasthan.
5.         Ankit Gaud S/o Shri Subhash Chand, Aged About 27
           Years, R/o Near Bhadurpur Road, Shastri Nagar, Tehsil
           Ramgarh, Dist. Alwar, Rajasthan.
6.         Kuldeep Singh S/o Shri Devi Singh, Aged About 25 Years,
           R/o C-153, Sector-4, Sainki Basti, Churu, Rajasthan.
7.         Vinod Kumar Yadav S/o Shri Harphool Yadav, Aged About

 (D.B. SAW/784/2023 and 1 more have been filed in this matter. Please refer the same for further orders)
                           (Downloaded on 11/11/2023 at 08:00:38 PM)
 [2023:RJ-JP:22347-SB]                          (2 of 28)                     [CW-10432-33,35/2021]


           22 Years, R/o Vpo Aaspura, Tehsil Srimadhopur, Dist,
           Sikar, Rajasthan.
8.         Prakash Saini S/o Shri Bajrang Lal, Aged About 27 Years,
           R/o Near Ward No. 15, Sardar Sahar, Dist. Churu,
           Rajasthan.
9.         Omprakash Meena S/o Shri Lallu Prashad Meena, Aged
           About 23 Years, R/o Vpo Indawa, Tehsil Lalsoth, Dist.
           Dausa, Rajasthan.
10.        Hemant Arora S/o Shri Rakesh Kumar, Aged About 24
           Years,        R/o        Ward        No.14,         Vpo,        Dholipal,         District
           Hanumangarh (Rajasthan)
11.        Pappu Dayal Meena Son Of Shri Sitaram Meena, Aged
           About 24 Years, R/o Village Dhamsya, Dhani Lamba Ki,
           Tehsil Jamwaramgarh, Jaipur (Raj.)
12.        Jevikant Sharma Son Of Shri Babu Lal Sharma, Aged
           About 23 Years, R/o Chopra Dhani, Vpo Didwana, Tehsil
           Lalsot, Dausa Rajasthan (Rajasthan)
13.        Kuldeep Singh Son Of Shri Devi Singh, Aged About 26
           Years, R/o C-153, Sector 4, Behind FCI Godam, Saini
           Basti, Churu (Raj)
14.        Alok Kumar Shrivastava Son Of Shri Ramesh Chandra
           Shrivastava, Aged About 36 Years, R/o R/04, Aishwaraya
           Colony, 132, Kvgss, Abas Nawa, City Nagaur, Rajasthan.
                                                                            ----Respondents
                                      Connected With
                 S.B. Civil Writ Petition No. 10433/2021
Chanchal Danodiya D/o Sitaram Danodiya, Aged About 27 Years,
R/o 13, Baba Ramdev Marg, Arjun Nagar, Durgapura, Jaipur.
                                                                                 ----Petitioner
                                              Versus
1.         The State Of Rajasthan, Through Its Principal Secretary,
           Department              Of      Agriculture,           Govt.         Of      Rajasthan,
           Secretariat, Jaipur, Rajasthan.
2.         The Director, Department Of Agriculture, Shreeji Nagar,
           Choti       Chopad,          Prithviraj         Colony,       Durgapura,           Jaipur,
           Rajasthan 302018.
3.         The Secretary, Rajasthan Staff Selection Board, State
           Institute Of Agriculture Management Premises, Tonk Rd,

 (D.B. SAW/784/2023 and 1 more have been filed in this matter. Please refer the same for further orders)
                           (Downloaded on 11/11/2023 at 08:00:38 PM)
 [2023:RJ-JP:22347-SB]                          (3 of 28)                     [CW-10432-33,35/2021]


           Shreeji        Nagar,        Prithviraj         Colony,       Durgapura,           Jaipur,
           Rajasthan 302018.
4.         Ankit Kumar S/o Shri Narayan Lal, Aged About 25 Years,
           R/o Maghwalo Ka Bada, Vas Ghanerao, Tehsil Desuri, Dist.
           Pali, (Rajasthan).
5.         Udit Bakolia D/o Shri Hansraj Bakolia, Aged About 25
           Years, R/o Ward No.45, Regar Basti, Ratangarh, Churu,
           (Raj.).
                                                                            ----Respondents
                 S.B. Civil Writ Petition No. 10435/2021
Monika Choudhary D/o Laxman Singh, Aged About 25 Years, R/o
Ward No. 4, Dhani - Sitokawali, Village Kotary Dhayalan,
Reengus, District Sikar, Rajasthan.
                                                                                 ----Petitioner
                                              Versus
1.         The State Of Rajasthan, Through Its Principal Secretary,
           Department              Of      Agriculture,           Govt.         Of      Rajasthan,
           Secretariat, Jaipur, Rajasthan.
2.         The Director, Department Of Agriculture, Shreeji Nagar,
           Choti       Chopad,          Prithviraj         Colony,       Durgapura,           Jaipur,
           Rajasthan 302018.
3.         The Secretary, Rajasthan Staff Selection Board, State
           Institute Of Agriculture Management Premises, Tonk
           Road, Shreeji Nagar, Prithviraj Colony, Durgapura, Jaipur,
           Rajasthan 302018.
4.         Sonal D/o Sunil Choudhary, Aged About 26 Years, R/o
           Rathore Market, Near Bus Stand, Bilada, District Jodhpur
           (Raj.).
5.         Kiran Bala D/o Shri Surendra, Aged About 25 Years, R/o
           Ward No.14, Vpo Maniwali, Tehsil Sadulsahar, District
           Sriganganagar.
6.         Anita Choudhary D/o Shivkaran Jat, Aged About 26 Years,
           R/o          Village          Ramjipura,              Khacharyawas,                  Tehsil
           Dataramgarh, District Sikar.
7.         Mukesh Soni S/o Shri Manak Chand Soni, Aged About 26
           Years, R/o Sujangarh Road, Mohanpura, Nokha, Bikaner
           (Raj.).
8.         Mehra Ram Raika S/o Shri Kheema Ram Raika, Aged

 (D.B. SAW/784/2023 and 1 more have been filed in this matter. Please refer the same for further orders)
                           (Downloaded on 11/11/2023 at 08:00:38 PM)
 [2023:RJ-JP:22347-SB]                          (4 of 28)                     [CW-10432-33,35/2021]


           About 27 Years, R/o Tara Tara Math, Barmer (Raj.).
9.         Supriya Devi D/o Shri Sundaram, Aged About 26 Years,
           R/o First Aam Ki Nadi, Pratap Nagar, Lohakhana, Ajmer
           (Raj.).
10.        Ramsanchee S/o Shri Mohan Lal, Aged About 27 Years,
           R/o Chak, 7-K-Pd, Post Rawla, Tehsil Rawla, District
           Sriganganagar (Raj.).
                                                                            ----Respondents
                 S.B. Civil Writ Petition No. 13240/2021
1.         Komal Garg S/o Deendayal Garg, Aged About 24 Years,
           R/o V/p Main Market, Gudhaghandrati, Tehsil Nadoti,
           District Karauli, Rajasthan - 322213.
2.         Rahul Sharma S/o Mohan Lal Sharma, Aged About 26
           Years, R/o Village Bichpadi, Post Nimera, Jhotwara,
           District Jaipur - 302012.
                                                                               ----Petitioners
                                              Versus
1.         The State Of Rajasthan, Through Its Principal Secretary,
           Department              Of      Agriculture,           Govt.         Of      Rajasthan,
           Secretariat, Jaipur, Rajasthan.
2.         The Director, Department Of Agriculture, Shreeji Nagar,
           Choti       Chopad,          Prithviraj         Colony,       Durgapura,           Jaipur,
           Rajasthan 302018
3.         The Secretary, Rajasthan Staff Selection Board, State
           Institute Of Agriculture Management Premises, Tonk Rd,
           Shreeji        Nagar,        Prithviraj         Colony,       Durgapura,           Jaipur,
           Rajasthan 302018.
                                                                            ----Respondents


For Petitioner(s)                   :     Mr.Vigyan Shah with Mr.Harendra Neel
For Respondent(s)                   :     Mr.SS Raghav, AAG
                                          Mr.Bhagwant Singh Choudhary, Dy.GC
                                          Mr.Nalin G.Narain, AGC
                                          Mr.RN Mathur, Sr.Adv. with
                                          Mr.Himanshu Jain
                                          Mr.Narendar Singh Choudhary,
                                          Sr.Adv.with Mr.Nikhil Pal Singh - for
                                          respondent No.3




 (D.B. SAW/784/2023 and 1 more have been filed in this matter. Please refer the same for further orders)
                           (Downloaded on 11/11/2023 at 08:00:38 PM)
 [2023:RJ-JP:22347-SB]                           (5 of 28)                     [CW-10432-33,35/2021]


             HON'BLE MR. JUSTICE ASHOK KUMAR GAUR

                                           JUDGMENT

Judgment reserved on                       :         18th July, 2023

Date of Judgment                           :         13th September, 2023

By the Court:

1. The present writ petitions since involve common question,

hence, are decided by common order with the consent of the

learned counsel for the parties.

2. This Court takes S.B.Civil Writ Petition No.10432/2021

[Mithun Kr. Bargujder & Ors. Vs. State of Rajasthan & Anr.] as lead

case for deciding the controversy involved, relating to

appointment on the post of Investigator under the Rajasthan

Agriculture Subordinate Service Rules, 1978 [hereinafter shall be

referred to as "the Rules of 1978"].

3. The petitioners are aggrieved by the final result dated

03.09.2021, extended result dated 09.09.2021 and verbal

rejection of the their candidature in pursuance of the

advertisement dated 22.01.2019 despite having more than cut-off

marks in their respective categories on the ground of not having

studied the subject of Mathematics or Statistics in all the three

years of graduation.

4. The facts, in brief, as pleaded in the writ petition

No.10432/2021, are that the respondent-Rajasthan Staff Selection

Board [hereinafter shall be referred to as "the Selection Board"]

issued an advertisement dated 22.01.2019 for making selection

(D.B. SAW/784/2023 and 1 more have been filed in this matter. Please refer the same for further orders)

[2023:RJ-JP:22347-SB] (6 of 28) [CW-10432-33,35/2021]

on the post of Investigator under the Rules of 1978 and total 56

posts were advertised in Non-TSP Area and 6 posts in TSP Area.

The Selection Board issued a corrigendum dated 11.09.2020

whereby additional 8 posts for Non-TSP Area of Investigator were

also required to be filled.

5. The petitioners have pleaded that syllabus of the

examination has been divided into two parts i.e. (i) General

Knowledge; and (ii) General Statistics.

6. The petitioners have pleaded that Rule 12 of the Rules of

1978 provides for academic, technical qualification and experience

and according to which a candidate for direct recruitment has to

possess (a) the qualification given in column (4) of the Schedule;

and (b) working knowledge of Hindi written in Devnagari script

and knowledge of Rajasthan culture. The qualification and

experience for direct recruitment for the post of Investigator is

provided under the Schedule in Section-IV [Agriculture Statistics]

at S.No.12 which speaks "Graduate with Mathematics OR

Statistics from a recognized University established by law

in India OR Junior Certificate Course of Institute of Agri.

Research Statistics (ICAR)".

7. The petitioners have pleaded that since they were fulfilling

eligibility for the post of Investigator, as such, they applied

through online application for the post of Investigator. The

petitioners claim to possess the requisite qualification of Bachelor

of Commerce, which is also reflected from the marksheets issued

to them.

(D.B. SAW/784/2023 and 1 more have been filed in this matter. Please refer the same for further orders)

[2023:RJ-JP:22347-SB] (7 of 28) [CW-10432-33,35/2021]

8. The petitioners have pleaded that the Selection Board

declared provisional result on 16.06.2021 thereby calling 1.5

times of the candidates for document verification/eligibility check

and the names of the petitioners were also reflected as 'Selected

Candidates' in the said provisional result.

9. The petitioners were called for document

verification/eligibility check in pursuance of the office order dated

30.06.2021. The petitioners have pleaded that final result dated

03.09.2021, was issued by the respondents wherein the

petitioners were not selected despite securing more than cut-off

marks in their respective categories on account of not studying

the subjects of Statistics or Mathematics for three years in their

graduation.

10. The petitioners have pleaded that they sought an information

under the Right to Information Act, 2005 by submitting an

application before the competent authority of the Agriculture

Department and reply, in response thereto, was given on

16.06.2021 and it was informed to the petitioners that the

qualification under the Rules of 1978 nowhere prescribes the

requirement of having studied the subject of Statistics or

Mathematics in all the three years of graduation degree.

11. The petitioners have further pleaded that extended result

was also announced by the respondents on 06.09.2021 and

09.09.2021 and other candidates, who were having lesser

marks/merit than the petitioners, were selected and the

petitioners have been excluded.

(D.B. SAW/784/2023 and 1 more have been filed in this matter. Please refer the same for further orders)

[2023:RJ-JP:22347-SB] (8 of 28) [CW-10432-33,35/2021]

12. The petitioners have also pleaded that the qualification

acquired by them of Bachelor of Commerce from the University of

Rajasthan that too in the subject of Economics and Financial

Management, covers the entire syllabus of the competitive

examination for selection on the post of Investigator.

13. The petitioners have pleaded that during pendency of the

writ petitions, the Department of Personnel (DoP) issued the

impugned letter dated 12.08.2022 and clarified that for being

selected on the post of Investigator, a candidate should have a

graduation degree with Mathematics or Statistics and since the

candidates who did not study Mathematics or Statistics in three

years of their graduation, were not eligible for the post of

Investigator.

14. The petitioners have further pleaded that they have obtained

degree of Bachelor of Commerce from the University of Rajasthan

and studied the subject of Statistics for two years with

nomenclature of papers as Code 1138 (Accounts & Business

Statistics) and Code 2138 (Accounts & Business Statistics).

15. In the writ petition, the petitioners, while reproducing

various provisions of the UGC Act & Regulations, 2003, have

pleaded as follows:-

(i) The University Grants Commission Act, 1956

(hereinafter shall be referred to as "the UGC Act") under

Section 12A(1)(d) defines "qualification" as a degree or

any other qualification awarded by a University. Section

22(1) of the UGC Act, 1956 confers right of granting degree

(D.B. SAW/784/2023 and 1 more have been filed in this matter. Please refer the same for further orders)

[2023:RJ-JP:22347-SB] (9 of 28) [CW-10432-33,35/2021]

by a University established or incorporated by or under a

Central Act, a Provincial Act or a State Act or an institution

deemed to be a University under Section 3 or an institution

specially empowered by an Act of Parliament to confer or

grant degrees. Section 22(3) of the UGC Act, 1956 defines

"degree" as any such degree as may, with the previous

approval of the Central Government, be specified in this

behalf by the Commission by notification in the official

Gazette.

(ii) The University Grants Commission (Minimum Standards

of Instruction for the Grand of the First Degree through

Formal Education) Regulations, 2003 (hereinafter shall be

referred to as "the UGC Regulations of 2003") have been

issued and Regulation 5.3 of the Regulations of 2003

provides that "Syllabus" for any level of course is to be

prescribed and the University shall not only lay down the

syllabus for each course but also manner for its

implementation. Regulation 6.7 of the Regulations of 2003

authorizes the University to set question papers for the

examination in such a manner so that they cover the entire

syllabus of the concerned course. Regulation 8.2 of the

Regulations of 2003 prescribes that the "degree" to be

awarded in the respective discipline in accordance with the

nomenclature specified by the UGC under Section 22(3) of

the UGC Act.

(iii) The petitioners have pleaded that that the syllabus of

Bachelor of Commerce of the University of Rajasthan covers

(D.B. SAW/784/2023 and 1 more have been filed in this matter. Please refer the same for further orders)

[2023:RJ-JP:22347-SB] (10 of 28) [CW-10432-33,35/2021]

the entire syllabus of the competitive examination for

selection on the post of Investigator, which was prescribed

under the instructions, issued to the candidates for writing

examination.

(iv) The petitioners have pleaded that from the syllabus of

Bachelor of Commerce of University of Rajasthan in respect

of subject of Economics and Financial Management, it is clear

that extensive teaching and knowledge is provided with

regard to agriculture sector. The petitioners have also

pleaded that overall syllabus of Bachelor of Commerce of

University of Rajasthan with the subjects of Accounts and

Business Statistics and also with the subject of Economics

and Financial Management, covers the entire syllabus of the

competitive examination for selection on the post of

Investigator.

16. The respondents No.1 & 2 have filed reply to the writ petition

and pleaded that under the Rules of 1978, the Agriculture

Department had sent a requisition for recruitment on the post of

Investigator and the Selection Board issued advertisement inviting

the applications. The educational qualification, mentioned by the

Selection Board, in the advertisement, was as per the provisions

of Rules of 1978. The Selection Board had sought clarification

from the Department about educational qualification by writing

letter on 30.01.2019 and the Department had clarified through its

letter dated 12.02.2019 that the applicants who had studied

Mathematics or Statistics as one of the subjects during all the

years of graduation, were eligible for the post.

(D.B. SAW/784/2023 and 1 more have been filed in this matter. Please refer the same for further orders)

[2023:RJ-JP:22347-SB] (11 of 28) [CW-10432-33,35/2021]

17. The respondents have pleaded that the petitioners are not

eligible for appointment on the post of Investigator and the

marksheets which have been enclosed by them in the writ

petitions, also show that the petitioners have not studied

Mathematics or Statistics in all the three years of graduation and

as such, no legal or fundamental right of the petitioners, has been

infringed and the writ petitions are wholly misconceived.

18. The respondents have submitted that the information dated

16.06.2021, provided under the Right to Information Act, 2005 to

one of the candidates namely Vipul Singh, nowhere confers

eligibility on ineligible candidates and even no credence can be

given to such information in view of the provisions contained in

the Rules relating to the requirement of qualification of graduate

in Mathematics or Statistics.

19. The respondents have also pleaded that for the post of

Investigator 100% Direct Recruitment is to be made and

qualification is graduation in Mathematics or Statistics from a

recognized University established by law in India OR Junior

Certificate Course of Institute of Agriculture Research Statistics

(ICAR). The Selection Board also pleaded that employer i.e. the

Department of Agriculture, had issued a clarification dated

12.02.2019 whereby it was clarified that students were required to

have graduation degree with Mathematics or Statistics and should

have studied these subjects all through the course and not partly.

20. The respondents have pleaded that the candidates

possessing degree course in B.A./B.Sc. (Statistics) have much

(D.B. SAW/784/2023 and 1 more have been filed in this matter. Please refer the same for further orders)

[2023:RJ-JP:22347-SB] (12 of 28) [CW-10432-33,35/2021]

better experience or knowledge than the candidates having degree

course in B.Com. and University of Rajasthan has also issued

syllabus as well as procedure of examination for B.Sc.

(Mathematics) and B.Sc. (Statistics) and those students who

passed these Courses are treated as "Graduated with Statistics".

The respondents have pleaded that the Department of Statistics of

University of Rajasthan has also provided information clarifying

that the students of B.Com. of any University cannot be given

regular admission in the M.A./M.Sc. in University of Rajasthan and

the students of B.Com. (Commerce) of University of Rajasthan,

are not graduate with Statistics.

21. The private respondents have also filed reply and plea taken

by other respondents have been reiterated by them. The private

respondents, in their reply, have additionally pleaded that mere

participation in the process of recruitment or in the process of

document verification, does not create any right in favour of the

petitioners. They have also pleaded that only on the basis of

response to Right to Information application by some officials,

without making any consultation with the competent authority, no

right is created in favour of the petitioners to claim appointment.

They have further pleaded that the provisions of UGC Act and UGC

Regulations of 2003 are not relevant at all and same are

applicable for pursuing higher studies or lateral entries in different

courses. The private respondents have further pleaded that the

petitioners have studied one of the branches related to

Mathematics or Statistics, for which the syllabus is very limited,

whereas the syllabus of Mathematics and Statistics in graduation

(D.B. SAW/784/2023 and 1 more have been filed in this matter. Please refer the same for further orders)

[2023:RJ-JP:22347-SB] (13 of 28) [CW-10432-33,35/2021]

deals with the entire field of Mathematics and Statistics and as

such, grant of graduation degree in Commerce cannot be equated

at all with the specialized field of Mathematics and Statistics.

22. The petitioners have also filed rejoinder and reiterated their

submissions made in the writ petition.

23. Counsel for the petitioners, Mr.Vigyan Shah has made

following submissions, challenging non-selection of the

petitioners:-

23A. Neither the Rules of 1978 nor the advertisement dated

22.01.2019 prescribe that the concerned subject in

Graduation must have been studied in all the three years of

Graduation.

23B. If the Rule making authority has not provided any

duration for which the subject must be studied in graduation

and even if the Rules are silent, the selection body i.e.

Selection Board could have prescribed such period in the

advertisement and rejection of candidature of the petitioners

on the ground of not having studied the concerned subjects

in all the three years of their graduation, after selection, by

securing more than cut-off marks, would tantamount to

change of rules of selection after the recruitment process

had commenced.

23C. The selection body i.e. Selection Board has to act in

accordance with the Rules framed under the proviso to

Article 309 of the Constitution of India and it is the duty of

the Rule making authority to exclusively provide

(D.B. SAW/784/2023 and 1 more have been filed in this matter. Please refer the same for further orders)

[2023:RJ-JP:22347-SB] (14 of 28) [CW-10432-33,35/2021]

qualifications under the Rules governing the selection and if

the Rule making authority has not prescribed the condition of

studying a particular subject for a period of three years, then

the additional condition could not have been fastened on the

candidates after they were declared successful.

23D. The action of respondents is in gross ignorance of the

law and non-application of mind in respect of the UGC Act

and the UGC Regulations of 2003, which govern first degree

courses in the entire nation. By virtue of the liberty given to

the University, under the UGC Act and the UGC Regulations

of 2003, to determine their syllabus and examination pattern

for award of first degree courses, if entire course and

syllabus is covered of a particular subject in two years, the

condition of studying such subject in all three years since

being non-prevalent in some of the Universities, the duration

of three years cannot be thrusted upon the candidates, as no

guidelines, in this regard, have been framed by the UGC.

23E. The respondents have not obtained any report from the

Expert Committee which could have examined the syllabus

of the petitioners with the syllabus required for the purpose

of recruitment on the post of Investigator and in absence of

such report from Expert Committee, the candidature of the

petitioners could not have been rejected by the respondents.

23F. In the matter of public employment, the selection

making body is bound by the terms and conditions of the

advertisement, which must always be in accordance with the

(D.B. SAW/784/2023 and 1 more have been filed in this matter. Please refer the same for further orders)

[2023:RJ-JP:22347-SB] (15 of 28) [CW-10432-33,35/2021]

Rules governing the selection and the selection making body,

in the present case, was bound by the conditions of the

advertisement dated 21.02.2019, which did not prescribe

any rider of studying a particular subject in three years of

graduation and as such, the respondents are estopped to

change the conditions, which they themselves had provided.

23G. The impugned letter dated 12.08.2022 issued by the

Department of Personnel (DoP) is illegal and arbitrary. The

petitioners since have studied Mathematics and Statistics in

their Graduation for two years and the Department of

Personnel (DoP) had never intended to prescribe the period

of three years, otherwise the same could have been

mentioned in the Rules or in the advertisement and, as such,

the impugned letter dated 12.08.2022, is not sustainable in

the eyes of law.

23H. If any ambiguity is there in the Rules framed for

selection or in the advertisement, the same has to be read in

favour of the candidates i.e. the petitioners.

23I. A bare perusal of syllabus of subject "General

Statistics", as issued by the Selection Board and the syllabus

of B.Com. Part-I & Part-II of University of Rajasthan, clearly

demonstrate that all the subjects taught to the petitioners

are covered under the entire syllabus in the competitive

examination for recruitment on the post of Investigator and

as such, there is no qualitative difference in the syllabus of

subject-General Statistics and the knowledge acquired by

(D.B. SAW/784/2023 and 1 more have been filed in this matter. Please refer the same for further orders)

[2023:RJ-JP:22347-SB] (16 of 28) [CW-10432-33,35/2021]

the petitioners in the subject-Statistics and the artificial

discrimination is violative of Article 14 of the Constitution of

India.

24. Mr.Nalin G. Narayan, AGC, appearing on behalf of the

Rajasthan Staff Selection Board, has made following submissions:-

24A. The claim of the petitioners is in fact equivalence of

their qualification with the qualification of those candidates,

who studied the subjects of Mathematics and Statistics in all

three years of their graduation course, while the petitioners

have studied one of the subjects i.e. Mathematics/Statistics

in one or two years in their graduation course of Bachelor in

Commerce and as such, the prayer for treating their

qualification equivalent may not be considered by this Court

while exercising its jurisdiction under Article 226 of the

Constitution of India.

24B. The petitioners are not eligible for the post of

Investigator and even as per the scheme of the Rules of

1978, the next promotional post of Investigator is Assistant

Statistical Officer and the same is required to be filled 50%

by promotion & 50% by direct recruitment and only those

candidates who are Post Graduate in Mathematics/Statistics

can be considered for such direct recruitment and as such,

the petitioners are not eligible as per the relevant Rules.

25. Mr.S.S.Raghav, AAG along with Mr.Bhagwat Singh, DyGC,

appearing for the respondents No.1 & 2 submitted that the

petitioners do not possess the requisite qualification and merely

(D.B. SAW/784/2023 and 1 more have been filed in this matter. Please refer the same for further orders)

[2023:RJ-JP:22347-SB] (17 of 28) [CW-10432-33,35/2021]

their participation in the selection process, in absence of basic

qualification of having studied subjects of Mathematics or

Statistics in all three years of graduation, does not create any

right in their favour for being considered for appointment.

26. Mr.R.N.Mathur, Senior Advocate assisted by Mr.Himanshu

Jain has made following submissions:-

26A. There is no ambiguity in Rules, as alleged by the

petitioners, of not providing duration of the course in

Graduation of studying a particular subject in the year.

Assuming, though not admitting, there exists an ambiguity,

as alleged, the Department of Personnel (DoP) has clarified

the position as per the Rules.

26B. The comparison of syllabus of B.Com. with that

prescribed for selection on the post of Investigator in General

Statistics is not permissible and cannot be made and a

candidate has to undergo three years Graduation Course in

the subject of Mathematics/Statistics.

26C. The provisions relating to appointment on the post of

Computor under the Rajasthan Statistical Subordinate

Service Rules, 1971 and the post in question of Investigator

to be filled, as per the Rules of 1978, no comparison can be

made as different service Rules provide different

qualification, according to the posts, which are sought to be

filled by the employer.

27. Mr.Vigyan Shah, counsel appearing for the petitioners has

placed reliance on the following judgments:-

(D.B. SAW/784/2023 and 1 more have been filed in this matter. Please refer the same for further orders)

[2023:RJ-JP:22347-SB] (18 of 28) [CW-10432-33,35/2021]

(1) Natha Devi Vs. Radha Devi Gupta reported in

(2005) 2 SCC 271 to demonstrate that there is lack of

application of mind by the respondents, while interpreting

the Rules of 1978 inasmuch as if the words are clear, plain,

unambiguous and reasonably susceptible to only one

reasoning, then the same meaning should be given,

irrespective of its consequences. (Paras 13 & 14)

(2) Parvaiz Ahmad Parry Vs. State of J&K & Ors.

reported in (2015) 17 SCC 709 and Rakesh Kumar Vs.

State of Jharkhand & Ors. [Civil Appeal

No.9217/2018] decided on 10.09.2018 to support his

submission that interpretation regarding qualification and

ambiguity therein should be read in favour of the candidates.


        (Paras 13 to 16)

        (3)     Shashidhar             Sura        Reddy         Vs.      State       of      Andhra

Pradesh reported in (2014) 2 SCC 158 to buttress his

submission that selection making body is bound to make

recommendations applying the mandate of Rules. (Paras 13

to 17)

28. Mr.R.N.Mathur, Senior Advocate appearing of the

respondents has placed reliance on the following judgment, in

support of his case:-

(1) Mohammad Shujat Ali & Ors. Vs. Union of India & Ors. reported in (1975) 3 SCC 76.

(2) J. Ranga Swamy Vs. Govt. of Andhra Pradesh & Ors. reported in (1990) 1 SCC 288.

(3) Zahoor Ahmad Rather & Ors. Vs.Sheikh Imtiyaz Ahmad & Ors. reported in (2019) 2 SCC 404.

(D.B. SAW/784/2023 and 1 more have been filed in this matter. Please refer the same for further orders)

[2023:RJ-JP:22347-SB] (19 of 28) [CW-10432-33,35/2021]

(4) Devender Bhaskar & Ors. Vs. State of Haryana & Ors. reported in (2021) 7 SCR 506.

(5) Indresh Kumar Mishra & Ors. Vs. State of Jharkhand & Ors. reported in (2022) 1 SCC 42.

(6) Dr.Shilpa Sharma Vs. State of Rajasthan & Ors. [D.B.Special Appeal Writ No.1149/2019] decided by the Division Bench of this Court on 27.08.2021.

29. This Court, before dealing with the rival contentions raised

by the respective learned counsels for the parties, deems it proper

to first quote the relevant Clause (7) of the advertisement dated

22.01.2019 and the relevant portion of the schedule which deals

with the posts of Assistant Statistical Officer and Investigator, as

follows:-

"7. पातता एवए शकणकक यिगयता भारत म णवण दारा स ाणपत ककस णवशणवदालय स गणकत या साएण"यक# क सा सातक अ वा क& ण' अन)सन ान साएण"यक# सएस ान आई.स .ए.आर. का ज.णनयर पमाक पत |

SCHEDULE

Section-IV - Agriculture Statistics

S.No. Designation Method of recruitment If by Qualification Qualification & Remarks of the with percentage. promotion a & experience experience for posts. post from for direct which promotion. recruitment.

                                           promotion
                                           will      be
                                           made.
                       Promotion    Direct
                                    Recruitment

1 to        XX           XX             XX             XX              XX                 XX                  XX

11   Assistant           50%            50%       Investigator/   5      years'    Post Graduate in        33
     Statistical                                  Computor        experience       Mathematics/            years.
     Officer                                                      on the post      Statistics       or
                                                                  mentioned        M.Sc. in Agri.
                                                                  in Col.5.        Statistic     from
                                                                                   IAPS,         New
                                                                                   Delhi
12      Investigator       -           100%             -                -         Graduate       with     33
                                                                                   Mathematics OR          years.
                                                                                   Statistics from a
                                                                                   recognized
                                                                                   University
                                                                                   established      by
                                                                                   law in India OR


(D.B. SAW/784/2023 and 1 more have been filed in this matter. Please refer the same for further orders)

[2023:RJ-JP:22347-SB] (20 of 28) [CW-10432-33,35/2021]

Junior Certificate Course of Institute of Agri.Research Statistic (ICAR)

30. The relevant clause, relating to syllabus for the post of

Investigator, issued by the Selection Board, is also quoted

hereunder:-

"vUos'kd ¼Investigator½ lh/kh HkrhZ ijh{kk & 2019 ¼d`f'k foHkkx ds fy;s½

ijh{kk dh Ldhe iz"u&i= vad dqy vad dqy iz"u le;

Hkkx&v%&
lkekU; ¼jktLFkku dk bfrgkl] dyk ,oa

laLd`fr] lkfgR;] ijEijk,sa] fojklr ,oa
jktLFkku dk Hkwxksy½                                150        150       3 ?k.Vs
Hkkx&c%&

lkekU; lakf[;dh
uksV %&

1- iz'u i= esa cgqfodYih; izdkj ¼Objective Type½ ds iz'u gksaxs o lHkh iz'uksa ds vad leku gksaxsA 2- izR;sd xyr mÙkj ds fy, udkjkRed vady 1@3 vad gksaxsA

ikB~;Øe¼Syllabus½

Hkkx&v%& lkekU; Kku

XXX XXX XXX XXX

Hkkx&c%& lkekU; lakf[;dh

izfr/k;u (sampling), caVu (distribution), ekud =qfV (standard error), fopj.k (variance), izfrn'kZ losZ{k.k (sample surveys), izfrn'kZ vuqikr (Sampling ratio), vkSj izfrxeu izfof/k;k¡ (regression methods), lwpdkad (index numbers), lglEcU/k (correlation), rFkk vllfefr (skewness), izkf;drk (total probability), csat izes; (bay's theorem), ;kn`fPNd pj (random variables), ,oa blds izkf;drk caVu (probability distribution), ;kn`fPNd pj dk ek/; (mean) ,oa fopj.k (variance), lr~rrk (continuity), ,oa vodyuh;rk (differentiability) pj?kkarkdh rFkk y?kqx.kdh; Qyuksa dh ladYiuk (concept of exponential and logarithmic functions), rFkk mudk vkadyu (derivations), jksys rFkk ykxjkat ds e/;eku izes; rFkk mudh T;kferh; O;k[;k (Rolle's and Lagrange's Men mean value theorem and their geometric interpretations).

(D.B. SAW/784/2023 and 1 more have been filed in this matter. Please refer the same for further orders)

[2023:RJ-JP:22347-SB] (21 of 28) [CW-10432-33,35/2021]

iz'ukoyh] izfrn'kZ vfHkdYiuk] izkfof/k;ksa ,oa {kS= ijh{k.k ds fl)kUrksa ds lkFk dk;Z dh tkudkjh (Acquaintance with the working of questionnaires, sampling designs, methods & field investigation principals).

lax.kuk (census) ,oa izfrn'kZ losZ] ljy ;kn`fPNd izfripu e; rFkk fcuk izfrLFkkiu (Simple random sampling with and without replacement) o izfrp;u izfof/k (regression methods),

d`f"k ;kstukvksa dk lkekU; Kku] jktLFkku ds lanHkZ esa d`f"k lkaf[;dh] jk"Vªh; d`f"k chek ;kstuk rFkk ekSle vk/kkfjr d`f"k chek dk KkuA "

31. This Court, on perusal of Rule 12 of the Rules of 1978, finds

that the post of Investigator is to be filled 100% by direct

recruitment and the qualification prescribed in the Schedule in

Section-IV (Agriculture Statistics) at No.12 is graduate with

Mathematics OR Statistics from a recognized University

established by law in India OR Junior Certificate Course of

Institute of Agri.Research Statistic (ICAR).

32. This Court finds that the advertisement dated 22.01.2019

issued by the Selection Board had also prescribed the eligibility

and educational qualification in Clause 7 and the same was

prescribed, as per the Rules of 1978 but the only difference is that

the advertisement was issued in Hindi language by the

respondents, however, the qualification was the same, as was

prescribed in the Rules of 1978.

33. This Court finds that the candidate who was to apply and fill

the online application form was to ensure that he fulfills the

eligibility, educational qualification, age, etc. The petitioners, in

the instant case, having passed their Graduation in Commerce,

obtained three year degree of Bachelor of Commerce (B.Com.).

The petitioners, since studied some subjects of Statistics in one or

(D.B. SAW/784/2023 and 1 more have been filed in this matter. Please refer the same for further orders)

[2023:RJ-JP:22347-SB] (22 of 28) [CW-10432-33,35/2021]

two years of their B.Com. Course, assumed themselves to be

graduates in Statistics, applied for the post in question online,

treating them fully eligible.

34. This Court finds that the petitioners on getting the

information in response to their application submitted under the

Right to Information Act, 2005 also assumed their eligibility as no

duration of studying a subject in all three years was

communicated to them.

35. This Court finds that the employer has prescribed

educational qualification for making recruitment on the post of

Investigator which is to be manned in the Agriculture Department,

more particularly in the Section of Agriculture Statistics. The

employer, in its wisdom, if has prescribed the educational

qualification, for the purpose of direct recruitment on the post of

Investigator, from the candidates who are graduate with

Mathematics or Statistics, then only such candidates who are

graduate with Mathematics or Statistics can alone be eligible for

applying on such post.

36. This Court further finds that the petitioners, who have

admittedly passed their graduation in B.Com. and also studied

subjects like Accounts & Business Statistics in Part-I and Accounts

& Business Statistics in Part-II, cannot be equated with those

graduates, who have studied the subject of Mathematics or

Statistics for entire duration of degree course for three years.

37. The submission of learned counsel for the petitioners that

neither the advertisement nor the corrigendum anywhere

(D.B. SAW/784/2023 and 1 more have been filed in this matter. Please refer the same for further orders)

[2023:RJ-JP:22347-SB] (23 of 28) [CW-10432-33,35/2021]

prescribe the duration of subject to be studied for all three years

in a degree course, is wholly devoid of any substance and merit.

The person, who acquires a degree course which is also called

Graduate, necessarily has to undergo a particular stream of

subjects like Commerce, Science, Arts, etc. The requirement of a

graduate with Mathematics or Statistics can only be fulfilled by a

candidate who has studied the subjects in graduation for a

continuous period and only by having one or two papers for a

duration of less than three years, cannot be equated with the

candidates who has studied the subject of Statistics or

Mathematics for complete duration of three years of a graduate

course.

38. The submission of learned counsel for the petitioners that

syllabus prescribed by the recruiting agency i.e. the Selection

Board, giving description of different subjects and on a

comparison being made of the same with the subjects taught to

the petitioners i.e. Statistics during their graduation course i.e.

B.Com., would lead to irresistible conclusion that the petitioners

have covered all the subjects, this Court finds that such

comparison of different topics, taught in different degree courses,

may have some similarity, however, the equivalence, as sought by

the petitioners, cannot be done by this Court under the writ

jurisdiction. The contents of the course, their duration, pattern of

examination, evaluation of answers, etc. are all in the domain of

the expert bodies, entrusted with the said job and in the present

case, the University of Rajasthan itself has clarified that

qualification of graduation in Commerce i.e. B.Com. cannot be

(D.B. SAW/784/2023 and 1 more have been filed in this matter. Please refer the same for further orders)

[2023:RJ-JP:22347-SB] (24 of 28) [CW-10432-33,35/2021]

treated equal to the graduation in Mathematics and/or Statistics.

This Court is afraid to accept the submission of the learned

counsel for the petitioners that mere reading of different topics,

covered in the course attended by the petitioners i.e. B.Com.,

should confer eligibility on the petitioners.

39. The submission of learned counsel for the petitioners that

ambiguity relating to qualification, is required to be read in favour

of the candidates i.e. the petitioners, as under bonafide belief, the

petitioners secured their merit position, this Court finds that there

has been no ambiguity or any interpretation is required in respect

of qualification, sought by the employer while undertaking the

process of making recruitment. The petitioners, if under mistaken

belief of possessing eligibility, by studying some subjects of

Statistics in their graduate degree course only for one or two

years, thought themselves eligible to apply by submitting online

form, the same cannot confer eligibility on ineligible person and as

such, there is no room of ambiguity either in the Rules or in the

advertisement, as claimed by the petitioners.

40. This Court finds no substance in the submission of the

learned counsel for the petitioners that both the selection body

and employer have not kept in mind the statutory UGC Act and

UGC Regulations of 2003 and notifications issued from time to

time. This Court finds that in the matter of employment, it is the

employer who has to see the requirement of a particular job on a

particular post. The educational qualifications and other

eligibilities, which are required to be prescribed, of course, should

have nexus with the job requirement. If the employer, in order to

(D.B. SAW/784/2023 and 1 more have been filed in this matter. Please refer the same for further orders)

[2023:RJ-JP:22347-SB] (25 of 28) [CW-10432-33,35/2021]

manage its Agriculture Statistics wing, wants to employ such

candidates who have studied either Mathematics or Statistics for

entire duration of their graduation, then the other candidates who

do not possess such qualification cannot claim a right that their

candidature is also required to be considered and prescription of

qualification has to be inclusive by making interpretations.

41. This Court further finds that reference to UGC Regulations of

2003 and notifications issued from time to time in no way

prescribe eligibility for employment and the UGC Act and UGC

Regulations of 2003 are only meant for regulating the education

standards in different Universities, academic calendars, contents

of courses, duration and other related matters left to the academic

bodies.

Under the relevant recruitment Rules, which are framed

under the proviso to Article 309 of the Constitution of India, the

employer has to see the requirement of eligible persons by

prescribing the relevant educational and other qualifications and

the UGC Act and UGC Regulations of 2003, do not have any

relevance for such purpose.

42. The submission of learned counsel for the petitioners that

the Department of Personnel (DoP) has committed an error in

interpreting the Rules in an arbitrary manner by providing a rider

of duration of a subject to be taught in all three years of

graduation and the same is beyond the scope of the Rules of

1978, this Court finds that not only the selection body but the

administrative department and the Department of Personnel (DoP)

(D.B. SAW/784/2023 and 1 more have been filed in this matter. Please refer the same for further orders)

[2023:RJ-JP:22347-SB] (26 of 28) [CW-10432-33,35/2021]

also had made it very clear that a graduate who has studied the

subject of Mathematics or Statistics alone has to be considered for

the post of Investigator. The word "graduate" in a particular

subject necessarily has to mean that subjects in a particular

stream are required to be taught in all three years of a graduate

degree course. This Court is afraid to accept the submission of the

learned counsel for the petitioners that teaching of a subject for

one or two years with full contents would make a person eligible.

This Court cannot accept such proposition or interpretation and if

the same logic is to be applied then a plea can be raised that

entire syllabus of a particular subject has been taught in one or

two years and since all topics have been covered in one or two

years, then such candidate can also be treated as eligible. This

analogy is not only illogical but irrelevant also.

43. This Court finds substance in the submission of learned

counsel for the respondents that not only the post of Investigator

is to be filled from the persons who have the relevant educational

qualification but also the next post of Assistant Statistical Officer,

in the same Section-IV (Agriculture Statistics) of the Schedule,

requires that the said post can be filled 50% by promotion from

Investigator or Computor. The educational qualification for the

purpose of 50% direct recruitment is post graduate in

Mathematics/Statistics or M.Sc. in Agriculture Statistics from IAPS,

New Delhi.

A combined reading of the qualification shows that a person

has to be a graduate in Mathematics or Statistics and post

(D.B. SAW/784/2023 and 1 more have been filed in this matter. Please refer the same for further orders)

[2023:RJ-JP:22347-SB] (27 of 28) [CW-10432-33,35/2021]

graduate in Mathematics or Statistics for the post of Investigator

and Assistant Statistical Officer respectively.

44. The submission of learned counsel for the petitioners that a

candidate, who has Statistics as one of the subjects in Bachelor

Degree, is eligible for the post of Computor, as per the Rajasthan

Statistical Subordinate Service (Amendment) Rules, 2010 and

accordingly, the petitioners are also required to be treated as

eligible for the post of Investigator, as they have studied Statistics

as one of the subjects in their Bachelor Degree, this Court finds

that the post of Computor under the Statistical Department is

governed by a separate set of Rules i.e. the Rajasthan Statistical

Subordinate Service (Amendment) Rules, 2010. This Court finds

that the post of Computor in a different department cannot be

equated or compared with the post of Investigator in the

Agriculture Department, as their job requirements, educational

qualifications and employers are different. This Court, accordingly,

does not find that the principle of equality can be claimed by the

petitioner drawing comparison between two different services and

accordingly, the said contention is required to be rejected.

45. The submission of learned counsel for the petitioners that

the Apex Court in the case of Parvaiz Ahmad Parry (supra) has

laid down the law that interpretation in respect of qualification has

to be given plain meaning and if there exists any ambiguity, then

it should be read in favour of the candidates, this Court finds that

in the present facts of the case, there is no interpretation which is

required in respect of qualification and further there is no

ambiguity, as the graduates who have studied Mathematics or

(D.B. SAW/784/2023 and 1 more have been filed in this matter. Please refer the same for further orders)

[2023:RJ-JP:22347-SB] (28 of 28) [CW-10432-33,35/2021]

Statistics, as one of the subjects for entire duration of graduation,

are eligible for the post of Investigator. Accordingly, the said

judgment is of little assistance to the learned counsel for the

petitioners.

46. These writ petitions lack merit and the same are accordingly,

dismissed. The interim order dated 18.09.2021 stands vacated. No

costs.

(ASHOK KUMAR GAUR),J

Solanki DS, PS

(D.B. SAW/784/2023 and 1 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 : MAIMS

 

LatestLaws Partner Event : LL

 
 
 
Latestlaws Newsletter