Thursday, 14, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Om Prakash And Others ... vs State Of Uttarakhand And Others
2025 Latest Caselaw 3406 UK

Citation : 2025 Latest Caselaw 3406 UK
Judgement Date : 25 August, 2025

Uttarakhand High Court

Om Prakash And Others ... vs State Of Uttarakhand And Others on 25 August, 2025

Author: Ravindra Maithani
Bench: Ravindra Maithani
                                                     Reserved on 08.08.2025
                                                     Delivered on 25.08.2025

     HIGH COURT OF UTTARAKHAND AT NAINITAL
              Writ Petition No. 2511 of 2024 (S/S)

Om Prakash and others                                             ......Petitioners

                                Versus


State of Uttarakhand and others                               ....Respondents

Present:
           Mr. Abhishek Bahuguna, Advocate for the petitioners.
           Mr. Ganesh Kandpal, Deputy Advocate General with Mr. Mohit
           Maulekhi, Brief Holder for the State.
           Mr. Ramji Srivastava, Advocate for the Uttarakhand Medical Service
           Selection Board.
           Mr. Bhagwat Mehra, Advocate for the intervener.


              Writ Petition No. 2452 of 2024 (S/S)

Vinod Kumar                                                       ......Petitioner

                                Versus

State of Uttarakhand and others                               ....Respondents

Present:
           Mr. Susheel Kumar, Advocate for the petitioner.
           Mr. Ganesh Kandpal, Deputy Advocate General with Mr. Mohit
           Maulekhi, Brief Holder for the State.
           Mr. Ramji Srivastava, Advocate for the Uttarakhand Medical Service
           Selection Board.
           Ms. Seema Sah, Advocate for the Uttarakhand Pharmacy Council.
           Mr. Bhagwat Mehra, Advocate for the intervener.


              Writ Petition No. 2130 of 2024 (S/S)

Pankaj Mohan Dhyani and another                                   ......Petitioners

                                Versus

State of Uttarakhand and others                               ....Respondents

Present:
           Mr. Pawan Sanwal, Advocate for the petitioners.
           Mr. Ganesh Kandpal, Deputy Advocate General with Mr. Mohit
           Maulekhi, Brief Holder for the State.
                                         2



             Mr. Ramji Srivastava, Advocate for the Uttarakhand Medical Service
             Selection Board.
             Mr. Bhagwat Mehra, Advocate for the intervener.


                                JUDGMENT

Hon'ble Ravindra Maithani, J.

Since common questions of law and fact are involved in

these writ petitions, they are heard together and being decided by this

common judgment. However, the facts of WP (S/S) No. 2511 of 2024 are

being referred to, for the sake of convenience.

2. The short question which falls for determination in these

writ petitions is as to whether the petitioners, who are Bachelor in

Pharmacy ("B.Pharma.") are eligible for their appointment to the post of

Pharmacist, for which the educational qualification is Diploma in

Pharmacy ("D. Pharma.") from a recognized institution and registration

with the State Pharmacy Council.

3. The facts necessary to appreciate the controversy, briefly

stated, are as follows. The respondent no. 3, Uttarakhand Medical

Service Selection Board ("the Board") by its advertisements dated

16.10.2024 and 19.10.2024 invited applications for the post of

Pharmacists (Allopathic) in Labour Department and Pharmacist (Bhesaj)

in Medical Department, respectively. As per the advertisement, the

educational qualification for the post is that a candidate must possess

D.Pharma. from a recognized institution and must also be registered with

the Uttarakhand Pharmacy Council. In the case of Pharmacists (Bhesaj),

along with D.Pharma, registration was necessary either in Uttarakhand

Pharmacy Council or Uttarakhand Pharmacist Registration Tribunal. It is

the case of the petitioners that they are B.Pharma. holders, but they have

been denied permission to participate in the recruitment process on the

ground that only the D.Pharma. holders are entitled to appear in the

examination. It is also the case of the petitioners that in the earlier

litigation, the State had given an assurance that they would include the

qualification of B.Pharma. also for appointment to the post of Pharmacist

and the proposal, in fact, has been sent by the Director General, Medical

Health and Family Welfare of the State Government. It is further the case

of the petitioners, that qualification as given in the advertisement is

minimum qualification and since the petitioners are higher in

qualification, they may not be denied permission for applying to the post

of Pharmacists. Therefore, in all these petitions, the petitioners seek

direction that the petitioners may be declared qualified and be permitted

to appear and fill form in response to the advertisements dated

16.10.2024 and 19.10.2024 issued by the Board.

4. The respondent State has filed its counter affidavit and in

para 5 of the counter affidavit, it is stated that the Medical Health and

Family Welfare Department has no jurisdiction in respect of the

vacancies, requisition, direct recruitment, etc. on the posts under the

Medical Education Department.

5. The Board has also filed its counter affidavit and in para 5,

it is stated that all the petitioners are having Degree in Pharmacy and

admittedly not having Diploma in Pharmacy, which is a required

condition as per Clause 5 of the advertisement, therefore, candidature of

the petitioners has rightly been rejected.

6. It may be noted that by the interim orders of this Court, the

application form of the petitioners were directed to be provisionally

accepted, but the Court had directed that the result shall not be

declared till the disposal of the writ petitions.

7. Heard learned counsel for the parties and perused the

record.

8. Learned counsel for the petitioners would submit that in

earlier in WP (S/B) No. 486 of 2021, Kiritika Verma v. State of

Uttarakhand and others ("the first petition"), the State Government had

given an assurance to the Court that they would change the rules by

including B.Pharma. as one of the essential qualifications for

appointment to the post of Pharmacists, but till date the rules have not

been amended; therefore, now the petitioners cannot be denied the

opportunity to apply for the post of Pharmacists pursuant to the

advertisements in question.

9. In the first petition, the Division Bench had taken note of

para 4 of the counter affidavit of the Joint Secretary, Labour

Department, Government of Uttarakhand and noted it in its order dated

13.05.2025, which reads as follows:-

"4. A counter affidavit dated 07.03.2022 is filed by Virendra Pal

Singh, Joint Secretary, Labour Department, Government of

Uttarakhand. Para 4 of the said counter is extracted below:-

"4. That the contents of paragraph No. 2 of the

said petition are only admitted in so far as they are

matter of record. However, it is imperative to clarify that

in light of the Government of India Notification dated

16.07.2019, the answering respondent is taking

necessary steps to amend Rule 8 of 2025 the

Uttarakhand Employees State Insurance Scheme

Pharmacist Cadre (Allopathic) Service Rules, 2021 in

order to include B. Pharma degree in addition to D.

Pharma as a qualification for the post of Pharmacist

(Allopathic)."

10. Thereafter, the Court noted the arguments of the petitioner

in that writ petition and proceeded to pass the following orders:-

"5. Learned counsel for the petitioner submits that

although an assurance was given, more than three years ago

that necessary steps are being taken to amend Rule 8 of the

applicable Service Rules; however, no progress has been made

thereafter and the matter is where it was, before filing the writ

petition.

6. Learned State Counsel also submits that in the

absence of any clear instructions, he is not in a position to make

any definite statement in the matter.

7. Having regard to the stand taken by the State

Government in para 4 of its counter affidavit, we dispose of the

writ petition with a direction to the State Government to finalise

the matter and issue necessary notification, within four months

from the date of production of presentation of certified copy of

this order before respondent no. 1."

11. It is also argued on behalf of the petitioners that in view of

Section 31 of the Pharmacy Act, 1948 ("the Pharmacy Act"), both

B.Pharma. and D.Pharma are registered pharmacists, therefore, by

virtue of not including B.Pharma. as eligibility qualification for

appointment to the post of Pharmacist, discrimination has been done

with such candidates, who has acquired B.Pharma. and such

classification is not reasonable. It is also argued that the rules have not

been made as per the Pharmacy Act.

12. In addition to it, it has also been argued that the Pharmacy

Council of India has also decided that "a person holding the Pharm. D.

qualification being higher qualification shall automatically become

eligible for appointment to various posts where a person holding

Diploma in Pharmacy or Bachelor of Pharmacy or Masters of

Pharmacy qualification is eligible to be appointed."

13. Learned counsel for the State submits that the qualification

as prescribed in the rules for appointment on the post of Pharmacists is

D.Pharma. and only such candidates are eligible to participate, who are

D.Pharma. and any other candidate, even if he has higher qualification,

is not eligible for appointment to the post of Pharmacist. He submits

that this Court cannot relax the eligibility criteria.

14. On behalf of the Board, it is argued that the qualification as

prescribed under the rules cannot be relaxed in any manner, either by

the recruiting body or by the Court. In support of his contention,

reliance has been made on the judgment in the case of Zahoor Ahmed

Rather and others v. Sheikh Imtiyaz Ahmad and others, (2019) 2 SCC

307.

15. In the case of Zahoor Ahmed Rather (supra), an

advertisement in the State of Jammu and Kashmir was issued inviting

application for Technician-III in the Power Development Corporation, for

which prescribed qualification was "Matric with ITI in the relevant

trade". The process for recruitment was taken. Candidates having

Diploma in Civil Engineering were also permitted to participate, but

midway a decision was taken that the candidates having Diploma in

Civil Engineering may not be eligible for this position, because the only

qualification for the post is "Matric with ITI in relevant trade". This was

challenged in a writ petition. The writ court at the first instance, allowed

the writ petition of the Diploma holders, but in the intra-Court appeal,

the judgment of the writ court was reversed and it was held that the

advertisement mandates ITI in relevant trade as a condition of eligibility.

The Hon'ble Supreme Court dismissed the challenge made to the

decision of the Division Bench of the High Court. The Hon'ble Supreme

Court observed as follows:-

"27. While prescribing the qualifications for a post, the State, as employer, may legitimately bear in mind several features including the nature of the job, the aptitudes requisite for the efficient discharge of duties, the functionality of a qualification and the content of the course of studies which leads up to the acquisition of a qualification. The State is entrusted with the authority to assess the needs of its public services. Exigencies of administration, it is trite law, fall within the domain of administrative decision-making. The State as a public employer may well take into account social perspectives that require the creation of job opportunities across the societal structure. All these are essentially matters of policy. Judicial review must tread warily. That is why the decision in Jyoti K.K. [Jyoti K.K. v. Kerala Public Service Commission, (2010) 15 SCC 596 :

(2013) 3 SCC (L&S) 664] must be understood in the context of a specific statutory rule under which the holding of a higher qualification which presupposes the acquisition of a lower qualification was considered to be sufficient for the post. It was in the context of specific rule that the decision in Jyoti K.K. [Jyoti

K.K. v. Kerala Public Service Commission, (2010) 15 SCC 596 : (2013) 3 SCC (L&S) 664] turned."

16. Learned counsel for the Board has also brought to the

notice of the Court one very important fact. He would submit that Vinod

Kumar, the petitioner in WP (S/S) No. 2452 of 2024 had earlier filed a

similar kind of writ petition i.e. WP (S/S) No. 152 of 2015 ("the second

petition"). At that time also, for the post of Pharmacist, the prescribed

qualification was D.Pharma. The petitioner Vinod Kumar had challenged

it on the ground that he holds B.Pharma., therefore, he should be

permitted to participate and by the order dated 13.05.2015, the second

petition was allowed and he was permitted to participate in the

recruitment process. But, it is argued that the order passed in the

second petition on 13.05.2015 was challenged in Special Appeal No. 309

of 2015, Nandan Ban Goswami and others v. Vinod Kumar and others,

which was decided on 26.08.2016 and the special appeal was allowed.

The Court held that the educational qualification prescribed under the

rules has to be followed. In the case of Nandan Ban Goswami (supra),

the Hon'ble Division Bench has observed as follows:-

"10. The writ petitioner may be registered with the State Pharmacy Council, but admittedly he does not possess diploma in Pharmacy; instead he has degree. The learned Single Judge may be correct in saying that he is having a higher qualification; but, once the law-giver has provided clearly and unambiguously the qualification, which must be possessed, and there is no law pointed out to us which entitles the writ petitioner to rely on the higher qualification, which he possesses, the learned Single Judge was unjustified in directing his candidature to be considered. The said Rule has not been challenged by the writ petitioner. He only sought a mandamus on the basis that he possesses a higher qualification. Bereft of any legal foundation, the argument of the writ petitioner could not have been accepted.

11. Accordingly, the appeal is allowed; the judgment passed by the learned Single Judge will stand set aside; and the writ petition will stand dismissed without any order as to cost.

12. However, we make it clear that in regard to any other recruitment for the post of Pharmacist, this judgment will not stand in the way of the writ petitioner seeking appropriate reliefs after mounting a challenge, if advised, to the Rule in question."

17. The service rules, which prescribe qualification for the post

of Pharmacist have not been challenged. Rule position remains same

after Nandan Ban Goswami (supra) judgment of the Court in special

appeal. Admittedly, the petitioners are B.Pharma. holders. They are not

Diploma holders in Pharmacy. It is admitted that qualification as per

service rules for the post of Pharmacist is D.Pharma. from a recognized

institution and registration in State Pharmacy Council. The

advertisement also invites application from the candidates possessing

this qualification. The petitioners are B.Pharma. holders. They do not

meet the requirement of the rules or the advertisement. This Court need

not restrain any further on this issue, because in Special Appeal No.

309 of 2015, Nandan Ban Goswami and others v. Vinod Kumar and

others, the issue has already been decided and this Court has held that

unless the rules are changed, a candidate holding B.Pharma. may not

be eligible for the post of Pharmacist, as per the existing rules.

18. It is argued that in the first petition, an assurance was

given by the Joint Secretary, Labour Department, Government of

Uttarakhand that they would change the rules. Mere assurance cannot

change the rules, unless they are changed. It is also settled law that

there cannot be any estoppel against the Legislature. Based on any

assurance given in the first petition, it cannot be said that

now the petitioners are eligible for appointment to the post of

Pharmacist, without change in rules, including B.Pharma. also as a

qualification for the post.

19. An argument has been made that Pharmacy Council of

India has also decided that B.Pharma. and D.Pharma. are one and the

same. It also does not make out any case for the petitioners. The service

rules prescribe the educational qualification for appointment to the post

of Pharmacists, which is that a candidate must possess Diploma in

Pharmacy. Unless rules are changed, the petitioners cannot claim that

they are eligible for appointment to the post of Pharmacists.

20. In view of the above discussion, this Court does not find

merit in the writ petitions. The writ petitions deserve to be dismissed.

21. All the writ petitions are dismissed.

(Ravindra Maithani, J.) 25.08.2025 Avneet/

 
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