Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 18, Cited by 0]

Delhi High Court

Ashish Rastogi vs Honble High Court Of Delhi on 17 March, 2023

Author: Najmi Waziri

Bench: Najmi Waziri

                                                                      2023:DHC:1954-DB

                          $~
                          *     IN THE HIGH COURT OF DELHI AT NEW DELHI
                                                                           Pronounced on: 17.03.2023

                          +             W.P.(C) 15705/2022 & CM APPL. 48879/2022
                                ASHISH RASTOGI                                ..... Petitioner
                                                    Through:   Mr Arvind Nigam, Senior Advocate
                                                               with Mr. Samrat Nigam, Mr. Tapan
                                                               Masta, Mr. Abhir Datt, Mr. Rupin Bahl,
                                                               Mr. Vaibhav Tomar, Mr. Rajat Sehgal,
                                                               Mr. Angad Mehta, Mr. Abhimanyu
                                                               Walia, Mr. Abhay Raj Verma, Mr.
                                                               Paranjay Chopra, Mr. Aditya Bhardwaj,
                                                               Mr. Yuvraj Singh, Mr. Bhanu Sanoriya,
                                                               Ms. Vidhi Jain, Mr. Arjun Rekhi, Mr.
                                                               Debayan Gangopadhyay, Mr. Anand
                                                               Mehta, Mr. Karambir Singh, Mr.
                                                               Samyak Jain, Ms. Pragya Puri and Ms.
                                                               Vandana Anand, Advocates.
                                                    versus
                                HONBLE HIGH COURT OF DELHI & ANR. ..... Respondents
                                                    Through:   Mr. Rajshekhar Rao, Senior Advocate
                                                               with Ms. Vibha Mahajan Seth and Ms.
                                                               Divyanshi Anand, Advocates for R-1.
                                                               Mr. Salman Khurshid, Senior Advocate
                                                               with Ms. Asifa Rashid Mir, Ms.
                                                               Shabeena Anjum, Mr. Bhanu Pratap
                                                               Singh, Mr. Sanjay Kumar Tanwar, Mr.
                                                               Manoj Chauhan and Mr. A.P. Singh,
                                                               Advocates for R-2.
                                CORAM:
                                HON'BLE MR. JUSTICE NAJMI WAZIRI
                                HON'BLE MR. JUSTICE VIKAS MAHAJAN
                                                    JUDGMENT
Signature Not Verified Digitally Signed By:KAMLESH KUMAR W.P.(C) 15705/2022 Page 1 of 30 Signing Date:18.03.2023 17:03:10

2023:DHC:1954-DB NAJMI WAZIRI, J.

1. This writ petition seeks the setting aside of the Final Result Notice of the Delhi Higher Judicial Services Examination, 2022 („Impugned Notice‟) dated 10.11.2022, only insofar as it rejects the candidature of the petitioner for appointment to the Delhi Higher Judicial Services („DHJS‟). The main issue to be determined is whether the petitioner is covered by the expression "continuously practicing advocate for not less than 7 years preceding receipt of applications" which is a mandatory qualification for selection to the DHJS.

2. There is no dispute of the fact that the petitioner has been working as a Law Officer with the Steel Authority of India („SAIL‟) since 2010. He earned a degree in B.A.LLB. (Hons.) from National Academy of Legal Studies and Research (NALSAR) University of Law, Hyderabad in 2010. He got enrolled with the Bar Council of Uttar Pradesh on 23.05.2010. In June 2010, SAIL issued him a letter of appointment and in July 2010, he started working as Jr. Manager (Law). He says that he started appearing, acting and/or pleading on behalf of SAIL before various courts, tribunals and quasi-judicial fora. He cleared the All-India Bar Examination in March, 2011 and was awarded a „Certificate of Practice‟ on 19.03.2011 by the Bar Council of India.

3. In response to an advertisement/notification dated 26.12.2019 issued by R-1 for direct recruitment into the Delhi Higher Judicial Services, the petitioner first cleared the eponymous Preliminary Examination, 2019, but was not successful in the Main Examination (Written), 2019.

4. After the Delhi Higher Judicial Services Rules, 1970 were amended on 08.02.2022 an advertisement was issued by R-1 on 23.02.2022 for filling up 45 vacancies by way of Direct Recruitment in the DHJS. In furtherance of Signature Not Verified Digitally Signed By:KAMLESH KUMAR W.P.(C) 15705/2022 Page 2 of 30 Signing Date:18.03.2023 17:03:10 2023:DHC:1954-DB the same, R-1 also issued „Instructions‟ on 24.02.2022 to the effect that if a candidate, who is employed in Government Service, Public Sector Undertaking („PSU‟) or a Bank or in Government Service and intends to appear for the aforesaid examination and if selected for viva-voce, she/he must inform her/his parent office apropos the same and must get a „No Objection Certificate‟ from the employer.

5. In this round of recruitment exercise, the petitioner cleared the DHJS Preliminary Examination as well as the Main Examination (Written), 2022. He was amongst the 44 candidates shortlisted for the viva-voce interview. As per the "Final Result of Candidates in order of Merit (Category Wise) on the basis of their performance in Mains Examination and Viva-Voce"

declared on 10.11.2022, the petitioner scored 623.5 marks out of a total of 1000 marks. Logically, he ought to have been ranked 17th in the list of meritorious candidates but it was not so done. Instead his candidature was shown as rejected for the reason mentioned in the Final Result:
"NOTE:
*** The candidates do not have continuous practice of 7 years during the period immediately preceding the last date of applications as required under Rule 9(2) of DHJS Rules, 1970 and, therefore, their candidatures have been rejected."

6. The petitioner says that in his on-line application he had fully disclosed his employment status with SAIL and had complied with Instruction Nos. 4 and 5 (x) issued by R-1, which require that:

"...4. A candidate in Government Service or working in a Public Sector Undertaking or in a Bank whether in a permanent or temporary capacity, must inform his/her parent office that he/she has applied for Delhi Higher Judicial Service Examination 2022.
Signature Not Verified Digitally Signed By:KAMLESH KUMAR W.P.(C) 15705/2022 Page 3 of 30 Signing Date:18.03.2023 17:03:10
2023:DHC:1954-DB Such candidate, if selected for Viva-Voce, shall be required to produce No Objection Certificate from his/her employer at the time of Viva-Voce.
5. A candidate, if declared successful in the Mains Examination (Written) must send one set of self attested copies of the following documents to the Joint Registrar (Exams-DHJS & DJS), High Court of Delhi, within five days of the declaration of the result accompanied by a covering letter indicating his/her Roll Number and Application Number-
xxx
(x) If the candidate is in service at the time of submission of application form, Original Certificate from the employer as to whether in the performance of his/her duties, he/she acts or pleads regularly in court(s) as an advocate on behalf of his/her employer or otherwise".

7. It is after the aforementioned disclosures that the petitioner was issued an admit card for appearing in the Preliminary Examination, which he qualified. Thereafter, R-1 issued him another admit card to write the Main Examination. In the latter too he was successful. No other information was sought at that time.

8. As per the requirement of the aforementioned Instructions dated 24.02.2022 under Clause 5 (ix), the petitioner obtained an Original Certificate from SAIL certifying that the petitioner acts and/or pleads regularly as an advocate in courts in Delhi, on behalf of SAIL. The Certificate reads as under:

Signature Not Verified Digitally Signed By:KAMLESH KUMAR W.P.(C) 15705/2022 Page 4 of 30 Signing Date:18.03.2023 17:03:10
2023:DHC:1954-DB

9. A No Objection Certificate (NOC) was also issued by SAIL stating that the petitioner would be released from service if he got selected in the DHJS. The NOC is reproduced as under:

Signature Not Verified Digitally Signed By:KAMLESH KUMAR W.P.(C) 15705/2022 Page 5 of 30 Signing Date:18.03.2023 17:03:10
2023:DHC:1954-DB Signature Not Verified Digitally Signed By:KAMLESH KUMAR W.P.(C) 15705/2022 Page 6 of 30 Signing Date:18.03.2023 17:03:10 2023:DHC:1954-DB

10. The petitioner contends that despite his proven meritorious performance in the recruitment examination, which would rank him at the 17th position in the Select List against 45 vacancies, in terms of the final result dated 10.11.2022, he was not considered for employment by R-1 for the reason as specified hereinabove. The petitioner contends that the reason or objection of R-1 is baseless, arbitrary, illegal and therefore needs to be set aside.

11.During the pendency of this petition, R-1 was permitted to publish the requisite notification for recruitment of the selected candidates while keeping one seat vacant in the category under which the petitioner claims a right to be appointed. Candidates from Sl. No.17 onwards were to be intimated of the said interim order so as to accord an opportunity of hearing to a person who may be affected by such order(s). Evidently, in response to such intimation, one Mr. Aman Pratap Singh, who finds mention at Sl. No. 32 in the Merit List, sought and was impleaded as a party. He filed a reply and has been heard.

12.The petitioner contends that he having scored 623.5 marks would rank at 17th position in the Merit List instead of the candidate who is currently shown in that position and has scored only 621.5 marks, while the last person in the impugned Final Result has scored only 530.5 marks.

13.R-1 contends that the petitioner has failed to place on record any documentary evidence to the effect that he was engaged by his employer predominately in the capacity to plead as an advocate in courts and Tribunals on behalf of his employer. It is to be noted though, that this was not a requirement or information to be furnished in terms of the Recruitment Advertisement. All that was required was compliance of Instructions No.4 Signature Not Verified Digitally Signed By:KAMLESH KUMAR W.P.(C) 15705/2022 Page 7 of 30 Signing Date:18.03.2023 17:03:10 2023:DHC:1954-DB and 5(x), which as noted hereinabove, has been complied with by the petitioner i.e. i) furnishing of SAIL's certificate to the effect that the petitioner acts and pleads regularly as an advocate on its behalf and he has been a permanent employee of SAIL since 2010 and was holding the post of Senior Manager (Law), Law Department, at SAIL's Corporate Office as of 30.08.2022 and ii) furnishing a subsequent certificate dated 06.10.2022 reiterating the aforesaid position and certifying that SAIL has no objection to the petitioner appearing in viva-voce for the DHJS on 13.10.2022, and that in case of selection in DHJS, the petitioner will be released from services of the company as per rules. In effect, all documents as required by the advertisement had been supplied.

14. The petitioner contends that the Impugned Final Result Notice is bad in law since it is in violation of the Instructions issued by R-1 itself. Instruction No. 4 (Annexure P-7) permits candidates working in Government Service or Public Sector Undertaking or in a bank to appear in the aforesaid examinations. The assumption being that upon succeeding in the examination they would be considered for employment. The petitioner further contends that Rule 9(2) of the DHJS Rules, 1970, has been misread and so has the dicta in Deepak Aggarwal v. Keshav Kaushik and Ors. (2013) 5 SCC 277 (three-Judges Bench) resulting in the erroneous rejection of the petitioner‟s candidature.

15. He submits that when he applied for recruitment to the DHJS via an online application form, the said form contained a specific category for „PSU employee‟ candidates, he had made an honest and full disclosure apropos (i) his working status as a „PSU Employee‟; (ii) his designation of a „Law Officer‟ in SAIL from 06.07.2010; (iii) his service at the time of submission Signature Not Verified Digitally Signed By:KAMLESH KUMAR W.P.(C) 15705/2022 Page 8 of 30 Signing Date:18.03.2023 17:03:10 2023:DHC:1954-DB of the application and (iv) his job of regularly appearing, acting, and/or pleading on behalf of SAIL.

16.The issue of 7 years continuous practice as an advocate or a pleader immediately preceding the recruitment exercise was examined in Deepak Aggarwal (supra) wherein the Supreme Court has held, inter-alia, as under:

"...
71. In Jyoti Gupta v. High Court of M.P. [(2008) 2 MPLJ 486] , the Madhya Pradesh High Court was concerned with the question as to whether the Assistant Public Prosecutors were eligible to apply for appointment to the post of District Judges. The Madhya Pradesh High Court held as under: (MPLJ pp. 493 & 495, paras 13 & 18) "13. ... A careful reading of the note provided in the exception states that nothing in Rule 49 of the Bar Council of India Rules shall apply to a Law Officer of the Central Government, State Government or a body corporate who is entitled to be enrolled under the Rules of the State Bar Council under Section 28(2)(d) read with Section 24(1)(e) of the Advocates Act, 1961 despite his being a full-time salaried employee. Hence, the exception to Rule 49 has been provided because of the provisions in the Rules of the State Bar Council made under Section 28(2)(d) read with Section 24(1)(e) of the Advocates Act, 1961 for a Law Officer of the Central Government or the State Government or a body corporate to be admitted into the roll of the State Bar Council if he is required by the terms of his appointment to act and/or plead in courts on behalf of his employer. In other words, if the Rules made by the State Bar Council under Section 28(2)(d) read with Section 24(1)(e) of the Advocates Act, 1961 provide for admission as an advocate, enrolment in the State Bar Council as an advocate or a Law Officer of the Central Government or the State Government or a body corporate, who, by the terms of his employment, is required to act and/or plead in courts on behalf of his employer, he can be admitted as an advocate and enrolled in the State Bar Council by virtue of the provisions of Sections 24(1)(e) and 28(2)(d) of the Advocates Act, 1961 and the Rules made thereunder by the State Bar Council and he Signature Not Verified Digitally Signed By:KAMLESH KUMAR W.P.(C) 15705/2022 Page 9 of 30 Signing Date:18.03.2023 17:03:10 2023:DHC:1954-DB does not cease to be an advocate on his becoming such Law Officer of the Central Government, State Government or a body corporate. As we have seen, the State Bar Council of M.P. has provided under proviso (i) to Rule 143 that a Law Officer of the Central Government or a Government of State or a public corporation or a body constituted by a statute, who by the terms of his appointment, is required to act and/or plead in courts on behalf of his employer, is qualified to be admitted as an advocate even though he may be in full or part-time service or employment of such Central Government, State Government, public corporation or a body corporate. The position of law, therefore, has not materially altered after the deletion of the note contained in the exception under Rule 49 of the Bar Council of India Rules by the resolution of the Bar Council of India dated 22-6-2001.
***
18. In the result, we hold that if a person has been enrolled as an advocate under the Advocates Act, 1961 and has thereafter been appointed as Public Prosecutor/Assistant Public Prosecutor or Assistant District Public Prosecutor and by the terms of his appointment continues to conduct cases on behalf of the State Government before the criminal courts, he does not cease to be an advocate within the meaning of Article 233(2) of the Constitution and Rule 7(1)(c) of the M.P. UchchatarNyayik Sewa (Bharti Tatha Sewa Shartein) Niyam, 1994 for the purpose of recruitment to the post of District Judge (Entry Level) in the M.P. Higher Judicial Service."

...

89. We do not think there is any doubt about the meaning of the expression "advocate or pleader" in Article 233(2) of the Constitution. This should bear the meaning it had in law preceding the Constitution and as the expression was generally understood. The expression "advocate or pleader" refers to legal practitioner and, thus, it means a person who has a right to act and/or plead in court on behalf of his client. There is no indication in the context to the contrary. It refers to the members of the Bar practising law. In other words, the expression "advocate or pleader" in Article 233(2) has been used for a member of the Bar who conducts cases in court or, in other words acts and/or pleads in court on behalf of his client.

Signature Not Verified Digitally Signed By:KAMLESH KUMAR W.P.(C) 15705/2022 Page 10 of 30 Signing Date:18.03.2023 17:03:10

2023:DHC:1954-DB In Sushma Suri [(1999) 1 SCC 330 : 1999 SCC (L&S) 208] , a three- Judge Bench of this Court construed the expression "members of the Bar" to mean class of persons who were actually practising in courts of law as pleaders or advocates. A Public Prosecutor or a Government Counsel on the rolls of the State Bar Council and entitled to practise under the 1961 Act was held to be covered by the expression "advocate" under Article 233(2). We respectfully agree.

90. In U.P. State Law Officers' Assn. [(1994) 2 SCC 204 : 1994 SCC (L&S) 650 : (1994) 26 ATC 906] , this Court stated that though the lawyers of the Government or a public body on the full-time rolls of the Government and the public bodies are described as their law officers, but nevertheless they are professional practitioners. It is for this reason, the Court said that the Bar Council of India in Rule 49 of the BCI Rules (in its original form) in the saving clause waived the prohibition imposed by the said Rule against the acceptance by a lawyer of a full-time employment.

91. In Sushma Suri [(1999) 1 SCC 330 : 1999 SCC (L&S) 208] , a three-Judge Bench of this Court while considering the meaning of the expression "advocate" in Article 233(2) of the Constitution and unamended Rule 49 of the BCI Rules held that if a person was on the rolls of any Bar Council and is engaged either by employment or otherwise by the Union or State and practises before a court as an advocate for and on behalf of such Government, such person does not cease to be an advocate. This Court went on to say that a Public Prosecutor or a Government Counsel on the rolls of the Bar Council is entitled to practice. It was laid down that test was not whether such person is engaged on terms of salary or by payment of remuneration but whether he is engaged to act or plead on its behalf in a court of law as an advocate. The terms of engagement do not matter at all and what matters is as to what such law officer engaged by the Government does--whether he acts or pleads in court on behalf of his employer or otherwise. If he is not acting or pleading on behalf of his employer then he ceases to be an advocate; if the terms of engagement are such that he does not have to act or plead but does other kinds of work then he becomes a mere employee of the Government or the body corporate. The functions which the law officer discharges on his engagement by the Government were held decisive. We are in full Signature Not Verified Digitally Signed By:KAMLESH KUMAR W.P.(C) 15705/2022 Page 11 of 30 Signing Date:18.03.2023 17:03:10 2023:DHC:1954-DB agreement with the above view in Sushma Suri [(1999) 1 SCC 330 :

1999 SCC (L&S) 208] .
(Emphasis supplied)

92. While referring to unamended Rule 49, this Court in Sushma Suri [(1999) 1 SCC 330 : 1999 SCC (L&S) 208] said that the Bar Council of India had understood the expression "advocate" as one who is actually practising before courts which expression would include even those who are law officers employed as such by the Government or a body corporate.

...

97. However, much emphasis was placed on behalf of the contesting respondents on Rule 49 of the BCI Rules which provides that an advocate shall not be a full-time salaried employee of any person, Government, firm, corporation or concern so long as he continues to practise, and shall, on taking up any such employment, intimate the fact to the Bar Council on whose roll his name appears, and shall thereupon cease to practise as an advocate so long as he continues in such employment. It was submitted that earlier in Rule 49 an exception was carved out that a "law officer" of the Central Government or of a State or of a body corporate who is entitled to be enrolled under the rules of the State Bar Council shall not be affected by the main provision of Rule 49 despite his being a full-time salaried employee but by the Resolution dated 22-6-2001 which was published in the Gazette on 13-10-2001, the Bar Council of India has deleted the said provision and hence on and from that date a full-time salaried employee, be he a Public Prosecutor or a Government Pleader, cannot be an advocate under the 1961 Act.

98. Admittedly, by the above resolution of the Bar Council of India, the second and third paragraphs of Rule 49 have been deleted but we have to see the effect of such deletion. What Rule 49 of the BCI Rules provides is that an advocate shall not be a full-time salaried employee of any person, Government, firm, corporation or concern so long as he continues to practise. The "employment" spoken of in Rule 49 does not cover the employment of an advocate who has been solely or, in any case, predominantly employed to act and/or plead on behalf of his client in courts of law. If a person has been engaged to act and/or plead in court of law as an advocate although by way of employment Signature Not Verified Digitally Signed By:KAMLESH KUMAR W.P.(C) 15705/2022 Page 12 of 30 Signing Date:18.03.2023 17:03:10 2023:DHC:1954-DB on terms of salary and other service conditions, such employment is not what is covered by Rule 49 as he continues to practise law but, on the other hand, if he is employed not mainly to act and/or plead in a court of law, but to do other kinds of legal work, the prohibition in Rule 49 immediately comes into play and then he becomes a mere employee and ceases to be an advocate. The bar contained in Rule 49 applies to an employment for work other than conduct of cases in courts as an advocate. In this view of the matter, the deletion of the second and third paragraphs by the Resolution dated 22-6-2001 has not materially altered the position insofar as advocates who have been employed by the State Government or the Central Government to conduct civil and criminal cases on their behalf in the courts are concerned.

(Emphasis supplied)

99. What we have said above gets fortified by Rule 43 of the BCI Rules. Rule 43 provides that an advocate, who has taken a full-time service or part-time service inconsistent with his practising as an advocate, shall send a declaration to that effect to the respective State Bar Council within the time specified therein and any default in that regard may entail suspension of the right to practice. In other words, if full-time service or part-time service taken by an advocate is consistent with his practising as an advocate, no such declaration is necessary. The factum of employment is not material but the key aspect is whether such employment is consistent with his practising as an advocate or, in other words, whether pursuant to such employment, he continues to act and/or plead in the courts. If the answer is yes, then despite employment he continues to be an advocate. On the other hand, if the answer is in the negative, he ceases to be an advocate...."

(Emphasis supplied)

17.In Union Territory Chandigarh and Ors v. CAT, Chandigarh Bench and Ors., 2016 SCC Online P&H 4499, the Punjab & Haryana High Court held as under:

"...
3. In a dispute over his eligibility, the question that arose for consideration before the Tribunal was whether the experience Signature Not Verified Digitally Signed By:KAMLESH KUMAR W.P.(C) 15705/2022 Page 13 of 30 Signing Date:18.03.2023 17:03:10 2023:DHC:1954-DB gained by respondent No. 2 as Law Officer in Chandigarh Transport Undertaking while appearing before the Labour Court on regular and continuous basis, can be counted as experience at Bar? The Tribunal has answered the question in affirmative. Since respondent No. 2 was meanwhile interviewed under the interim direction issued by the Tribunal and he was declared successful in the final result, the Tribunal has issued the direction for his appointment as per merit in the final result. ...
6. Having given our thoughtful consideration to the submissions, we are satisfied that no case to interfere with the order passed by the Tribunal is made out. We say so for the reason that as per the eligibility conditions notified in the advertisement, the candidate was required to have "two years' experience at Bar as an Advocate". The phrase "experience" preceded by the word „Advocate‟ connotes that the candidate should have appeared in Court besides undertaking the responsibility like drafting of pleadings etc. It has come on record and has been duly certified by the Director of Transport, U.T. Administration that "respondent No. 2 while working as Law Officer in Chandigarh Transport Undertaking has been regularly pleading the Court cases on behalf of this Department before the Labour Court Chandigarh". It obviously means that respondent No. 2 has been drafting the pleadings besides defending the department in Labour Court cases as a Management representative. The professional services rendered by respondent No. 2 before the Labour Court are in no way different than what an Advocate gains while practicing at the Bar. There is no material difference between the nature and quality of experience except that an Advocate may have the advantage of appearing in different type of cases but as a Management's representative before the Labour Court, he was dealing with only specialized cases under the Labour Laws. Nonetheless, the practice before the Labour Court, so long as it involves appearance before the Court, drafting of pleadings or examination of witnesses etc., it would amount to experience as an Advocate for all intents and purposes. We may in this regard quote the following text from the judgment of the Hon'ble Supreme Signature Not Verified Digitally Signed By:KAMLESH KUMAR W.P.(C) 15705/2022 Page 14 of 30 Signing Date:18.03.2023 17:03:10 2023:DHC:1954-DB Court in Deepak Aggarwal v. Keshav Kaushik, (2013) 5 SCC 277 : -
".....85. What we have said above gets fortified by Rule 43 of the BCI Rules. Rule 43 provides that an advocate, who has taken a full-time service or part-time service inconsistent with his practicing as an advocate, shall send a declaration to that effect to the respective State Bar Council within time specified therein and any default in that regard may entail suspension of the right to practice. In other words, if full-time service or part-time service taken by an advocate is consistent with his practicing as an advocate, no such declaration is necessary. The factum of employment is not material but the key aspect is whether such employment is consistent with his practicing as an advocate or, in other words, whether pursuant to such employment, he continues to be act and/or pled in Courts. If the answer is yes, then despite employment, he continuous to be an advocate. On the other hand, if the answer is negative, he ceases to be an advocate......"

7. To test the petitioners' contention, the matter may be viewed from another angle also. There may be a young Advocate duly enrolled as Member of the Bar but unfortunately does not have any brief, he does not join any senior's office and does not get opportunity to appear as a legal aid counsel also. Can the petitioners be heard to say that such young Lawyer would not be eligible for the advertised post, for he does not have any „actual experience‟ as an Advocate? The answer has to be in negative as the advertisement simply postulates two years' experience as an Advocate be it with or without brief.

..."

(Emphasis supplied)

18.R-1 contends that the petitioner cannot be recruited because he does not Signature Not Verified Digitally Signed By:KAMLESH KUMAR W.P.(C) 15705/2022 Page 15 of 30 Signing Date:18.03.2023 17:03:10 2023:DHC:1954-DB have the continuous 7 year experience on the date of receipt of the application. Reference is made to sections 22(1), 24(1)(e), 28(1),(2)(d) and 49(1)(ah) of the Advocates Act, 1961 and to some Rules concerning the petitioner's enrolment as an advocate with the State Bar Council and his full-time employment status which are to be covered. The same are reproduced hereunder:

"S.22. Certificate of enrolment.―(1) There shall be issued a certificate of enrolment in the prescribed form by the State Bar Council to every person whose name is entered in the roll of advocates maintained by it under this Act. ...
S.24. Persons who may be admitted as advocates on a State roll.―(1) Subject to the provisions of this Act, and the rules made thereunder, a person shall be qualified to be admitted as an advocate on a State roll, if he fulfils the following conditions, namely:―
(e) he fulfils such other conditions as may be specified in the rules made by the State Bar Council under this Chapter;

...

S.28. Power to make rules.―(1) A State Bar Council may make rules to carry out the purposes of this Chapter.

(2) In particular, and without prejudice to the generality of the foregoing power, such rules may provide for--

(d) the conditions subject to which a person may be admitted as an advocate on any such roll;

...

S.49. General power of the Bar Council of India to make rules.― 1 [(1)] The Bar Council of India may make rules for discharging its functions under this Act, and, in particular, such rules may prescribe--

(ah) the conditions subject to which an advocate shall have the right to practice and the circumstances under which a person shall be deemed to practice as an advocate in a court;]"

Signature Not Verified Digitally Signed By:KAMLESH KUMAR W.P.(C) 15705/2022 Page 16 of 30 Signing Date:18.03.2023 17:03:10
2023:DHC:1954-DB

19.R-1 says that since the petitioner has been enrolled with the Bar Council of Uttar Pradesh, the Bar Council of Uttar Pradesh (Constitution and Conduct of Business) Rules, 1963 (UP Rules) would apply and Rule 47 framed by the said Bar Council under section 28 (1) and 28 (2) (d) of the Act reads as under:

"Rules under Section 28(1) and 28(2)(d)) of the Act "Rule 47: A person who is otherwise qualified to be admitted as an Advocate but is either in full or part- time service or employment or is engaged in any trade, business or profession shall not be admitted as an advocate:
Provided, however that this rule shall not apply to-
(i) Any person who is a Law Officer of the Central Government or the Government of a State.
(ii) Any person who is an Articled Clerk of an Attorney;
(iii) Any person who is an assistant to an Advocate or to an Attorney who is (sic). Advocate;
(iv) Any persons who is in part time service as a Professor, Lecturer or Teacher in Law;
(v) Any person who by virtue of being a member of Hindu joint family has an interest in a joint Hindu family business, provided he does not take part in the management thereof; and
(vi) Any other person or class of persons as the Bar Council may from time to time exempt."

20. R-1 argues that the said bar exempts only a person who has worked as a Law Officer of the Central Government or of the State Government and not a person like the petitioner. However, it is to be noted that clause (vi) of Rule 47 provides for extending exemption from application of the Rule to "any other person or class of persons as the Bar Council may from time to time exempt". Regarding the process of enrolment, the Bar Council of Uttar Signature Not Verified Digitally Signed By:KAMLESH KUMAR W.P.(C) 15705/2022 Page 17 of 30 Signing Date:18.03.2023 17:03:10 2023:DHC:1954-DB Pradesh has framed "Rules under section 28(2)(e) and section 26 of the Act (Enrolment)". Rule 11 of the latter Rules is identical to Rule 47 framed under s.28(1) and 28(2)(d). It reads as under:

"...11. A person who is otherwise qualified to be admitted as an Advocate but is either in full or part-time service or employment or is engaged in any trade. Provided, however, that this rule shall not apply to-
(i) Any person who is a Law Officer of the Central Government other Government of a State.
(ii) Any person who is an articled Clerk of an Attorney.
(iii) Any person who is an assistant to an Advocate or to an Attorney who is an Advocate.
(iv) Any person who is a part-time service as a Professor, Lecturer or Teacher in Law.
(v) Any person who by virtue of being a member of Hindu joint family has a interest in a joint Hindu Family business, provided he does not take part in the management thereof, and
(vi) Any other person or class of persons as the Bar Council of India may from time to time exempt."

21.The petitioner has produced a Certificate dated 14.11.2022 issued by the Bar Council of Uttar Pradesh. It is reproduced as under:

Signature Not Verified Digitally Signed By:KAMLESH KUMAR W.P.(C) 15705/2022 Page 18 of 30 Signing Date:18.03.2023 17:03:10
2023:DHC:1954-DB Signature Not Verified Digitally Signed By:KAMLESH KUMAR W.P.(C) 15705/2022 Page 19 of 30 Signing Date:18.03.2023 17:03:10 2023:DHC:1954-DB

22.The Bar Council of Uttar Pradesh has duly considered the case of the petitioner as being a Law Officer working with SAIL since July, 2010 and has certified him as a practicing advocate especially in the light of Rule 11 of the Enrolment Rules framed under section 28(2)(d) and section 26 of the Advocates Act, 1961. The residuary exemption clause (vi) under Rules 47 and 11 are identical. The Enrolment Rule 11 and Certificate of Practice as an advocate, has been issued by the State Bar Council. Clearly the Bar Council of Uttar Pradesh has examined and taken a conscious and specific decision that the bar to Rule 11 will not apply to the petitioner. That being the position, all that is required now is to see whether the petitioner had produced documents to show that he was in continuous practice of 7 years preceding the examination as per Rule 9 (2) of the DHJS Rules, 1970.

23.The petitioner has supplied to R-1, the list of his appearances before the various judicial and quasi-judicial fora. In its Written Submissions R-1 has analysed his appearances as under:

Signature Not Verified Digitally Signed By:KAMLESH KUMAR W.P.(C) 15705/2022 Page 20 of 30 Signing Date:18.03.2023 17:03:10
2023:DHC:1954-DB "
Signature Not Verified Digitally Signed By:KAMLESH KUMAR W.P.(C) 15705/2022 Page 21 of 30 Signing Date:18.03.2023 17:03:10
2023:DHC:1954-DB Signature Not Verified Digitally Signed By:KAMLESH KUMAR W.P.(C) 15705/2022 Page 22 of 30 Signing Date:18.03.2023 17:03:10 2023:DHC:1954-DB Signature Not Verified Digitally Signed By:KAMLESH KUMAR W.P.(C) 15705/2022 Page 23 of 30 Signing Date:18.03.2023 17:03:10 2023:DHC:1954-DB "
Signature Not Verified Digitally Signed By:KAMLESH KUMAR W.P.(C) 15705/2022 Page 24 of 30 Signing Date:18.03.2023 17:03:10

2023:DHC:1954-DB

24.The Remarks Column showing the petitioner only as the Law Officer of his employer cannot be a ground for rejection of his experience in litigation and proof of continuously practicing as an advocate because he could not have mentioned or described his position as anything other than a Law Officer, albeit he was acting and/or pleading on behalf of his employer as an advocate. In fact, not mentioning himself as a Law Officer of SAIL could well raise an issue of incorrect information or misrepresentation. He has appeared substantively as an advocate for his employer in cases and/or has been an assisting counsel or briefed arguing counsel. His nomenclature of Law Officer would not make any difference to his predominant work of acting/pleading as an advocate. The Bar Council of Uttar Pradesh recognises and certifies him as an advocate despite his full-time employment with SAIL. The number of appearances of the petitioner before courts and Tribunals are, ex-facie, significant. It is not known whether similar experience certificate or instances of appearances was seen by R-1 with respect to other successful candidates who were not full-time employed advocates.

25.R-1 further contends that the nature of work carried out by the full-time employee has to be seen, i.e. it should pertain to his acting or pleading as an advocate. In this regard, the petitioner has filed a record of the Corporate Office Manual of SAIL apropos the variety of duties performed by SAIL‟s Law Officer. The same reads as under:

Signature Not Verified Digitally Signed By:KAMLESH KUMAR W.P.(C) 15705/2022 Page 25 of 30 Signing Date:18.03.2023 17:03:10
2023:DHC:1954-DB Signature Not Verified Digitally Signed By:KAMLESH KUMAR W.P.(C) 15705/2022 Page 26 of 30 Signing Date:18.03.2023 17:03:10 2023:DHC:1954-DB

26.From perusal of the above-mentioned duties, it is evident that the predominant function of a Law Officer of SAIL is to act and/or plead and perform functions which any other advocate would perform in relation to court cases including drafting of contracts and pleadings, filing of cases/pleadings and monitoring their progress, attending conferences with lawyers including Senior Advocates, rendering legal opinions etc. In effect his duties and functions with SAIL, encompassed all that a lawyer would do in his normal course of practice of law. The list of his appearances before various courts, Tribunals, etc. show that he has been in continuous practice for the past 7 years. He thus meets the requirement of Rule 9(2) of the DHJS Rules, 1970. Therefore, the contention of R-1 is untenable and is accordingly rejected.

27.What emanates from the documents on record and the preceding discussions is that the Bar Council of Uttar Pradesh has taken a conscious decision with reference to its Enrolment Rule 11, after considering the full disclosure by the petitioner that he was in full-time employment of SAIL and that he was appearing before various courts, to certify the petitioner as a practicing advocate enrolled with it. In view of this certification, nothing more needs to be examined by R-1.

28.As regards the submissions made on behalf of R-2 that he be given due consideration in terms of the extant Rules, the petitioner submits that although R-2 may find his name in the Merit List, the same would not confer upon him a vested right for appointment into the DHJS. Reference is made to Commissioner of Police and Anr v. Umesh Kumar, (2020) 10 SCC 448, which held as under:

"...19. The real issue, however, is whether the respondents were entitled to a writ of mandamus. This would depend on whether they Signature Not Verified Digitally Signed By:KAMLESH KUMAR W.P.(C) 15705/2022 Page 27 of 30 Signing Date:18.03.2023 17:03:10 2023:DHC:1954-DB have a vested right of appointment. Clearly the answer to this must be in the negative. In Punjab SEB v. Malkiat Singh [Punjab SEB v. Malkiat Singh, (2005) 9 SCC 22 : 2006 SCC (L&S) 235] , this Court held that the mere inclusion of candidates in a selection list does not confer upon them a vested right to appointment. The Court held : (SCC p. 26, para 4) "4. ... the High Court [Malkiat Singh v. Punjab SEB, 1999 SCC OnLine P&H 75 : ILR (1999) 2 P&H 329] committed an error in proceeding on the basis that the respondent had got a vested right for appointment and that could not have been taken away by the subsequent change in the policy. It is settled law that mere inclusion of name of a candidate in the select list does not confer on such candidate any vested right to get an order of appointment. This position is made clear in para 7 of the Constitution Bench judgment of this Court in Shankarsan Dash v. Union of India [Shankarsan Dash v. Union of India, (1991) 3 SCC 47 : 1991 SCC (L&S) 800] which reads : (SCC pp. 50-51) „7. It is not correct to say that if a number of vacancies are notified for appointment and adequate number of candidates are found fit, the successful candidates acquire an indefeasible right to be appointed which cannot be legitimately denied. Ordinarily the notification merely amounts to an invitation to qualified candidates to apply for recruitment and on their selection they do not acquire any right to the post. Unless the relevant recruitment rules so indicate, the State is under no legal duty to fill up all or any of the vacancies. However, it does not mean that the State has the licence of acting in an arbitrary manner. The decision not to fill up the vacancies has to be taken bona fide for appropriate reasons. And if the vacancies or any of them are filled up, the State is bound to respect the comparative merit of the candidates, as reflected at the recruitment test, and no discrimination can be permitted. This correct position has been consistently followed by this Court, and we do not find any discordant note in the decisions in State of Haryana v. Subash Chander Marwaha [State of Haryana v. Subash Chander Marwaha, (1974) 3 SCC Signature Not Verified Digitally Signed By:KAMLESH KUMAR W.P.(C) 15705/2022 Page 28 of 30 Signing Date:18.03.2023 17:03:10 2023:DHC:1954-DB 220 : 1973 SCC (L&S) 488] , Neelima Shangla v. State of Haryana [Neelima Shangla v. State of Haryana, (1986) 4 SCC 268 : 1986 SCC (L&S) 759] or Jatinder Kumar v. State of Punjab [Jatinder Kumar v. State of Punjab, (1985) 1 SCC 122 : 1985 SCC (L&S) 174] .‟"

(Emphasis supplied)

29.The test as is gleaned from the precedents referred to hereinabove, is:

whether the substantive and predominant duties discharged by the candidate is what an advocate would do in her/his legal profession and whether the candidate is engaged to act or plead on behalf of her/his employer in a court of law, tribunal, etc., as an advocate. In the present case, the petitioner‟s duties were predominantly of an advocate.

30.Enrolment of advocates on its rolls is a function entrusted to State Bar Councils. Insofar as the Bar Council of Uttar Pradesh has specifically considered the petitioner's case under Rule 11 of its Enrolment Rules and has issued him a certificate to the effect that he is a practising advocate, there can be no cause for doubt in this regard. The petitioner was enrolled as an advocate in 2010. He fulfils the requirement of "continuously practicing as an advocate for not less than 7 years on the last date of receipt of applications". Therefore, he shall be considered as a successful candidate for appointment.

31.In view of the above, the rejection of the petitioner‟s candidature as notified in the impugned Final Result Notice is set aside. R-1 is directed to modify the impugned Final Result Notice by including the petitioner at Sl. No. 17 or higher, if it is so requisite, in the list of successful candidates as he has scored 623.5 marks, which are more than the 621.50 marks scored by the candidate currently shown at Sl. No. 17. In any case, the petitioner is far more meritorious than the last person in the list who has secured only 530.5 Signature Not Verified Digitally Signed By:KAMLESH KUMAR W.P.(C) 15705/2022 Page 29 of 30 Signing Date:18.03.2023 17:03:10 2023:DHC:1954-DB marks. Surely, merit would always be preferred and not become a victim to nomenclatures such as Advocate and Law Officer. The amended Final Merit List/Result shall be published within four weeks of receipt of this order.

32.The petition is disposed-off in terms of the above. Pending application too is disposed-off.

NAJMI WAZIRI, J VIKAS MAHAJAN, J March 17, 2023 'RD' Signature Not Verified Digitally Signed By:KAMLESH KUMAR W.P.(C) 15705/2022 Page 30 of 30 Signing Date:18.03.2023 17:03:10