Rajasthan High Court - Jodhpur
State Of Rajasthan vs Anil Vishnoi on 2 December, 2021
Bench: Akil Kureshi, Sudesh Bansal
HIGH COURT OF JUDICATURE FOR RAJASTHAN AT
JODHPUR
D.B. Spl. Appl. Writ No. 286/2021
State Of Rajasthan, Through Secretary, Department Of Medical
Health And Science, Govt. Secretariat, Jaipur.
----Appellant
Versus
1. Anil Vishnoi S/o Dhana Ram, Aged About 25 Years, B/c
Vishnoi, R/o D-47, Shankar Nagar, Pal Road, Jodhpur.
2. Rajasthan Karamchari Chayan Board, Krishi Prabandh
Sansthan Parisar, Durgapura, Jaipur.
3. Rajasthan Paramedical Council-, Through Registrar,
Rajasthan Paramedical Council, G-1, Kisan Bhawan, Lal
Kothi, Jaipur.
----Respondents
Connected With
D.B. Spl. Appl. Writ No. 31/2021
1. Irfan Ali Chhipa, R/o Outside Nagori Gate, Near Kaga Bari,
Jodhpur.
2. Nisha Soni W/o Vikram Soni, Aged About 32 Years, 438-A,
Iii - C Road, Behind Asg Eye Hospital, Sardarpura,
Jodhpur.
----Appellants
Versus
1. State Of Rajasthan, Through The Principal Secretary,
Medical And Health Department, Government Of
Rajasthan, Secretariat, Jaipur.
2. The Additional Director (Administration), Medical And
Health Services, Rajasthan, Tilak Marg, Swasthya
Bhawan, Jaipur.
3. Rajasthan Subordinate And Ministerial Selection Board,
Through The Chairman, State Institute Of Agriculture
Management Premises, Durgapura Jaipur - 302018.
4. Rajasthan Para Medical Council, Through The Registrar,
Rajasthan Para Medical Council, Plot No.6, Everest Colony,
Near Apex Mall, Lal Kothi, Tonk Road, Jaipur-302016
----Respondents
(Downloaded on 06/12/2021 at 09:03:20 PM)
(2 of 19) [SAW-286/2021]
For Appellant(s)- : Mr. M.S. Singhvi, Advocate General
State through V.C. assisted by
Mr. K.S. Lodha
Mr. Karan Singh Rajpurohit, AAG
assisted by Mr. Rajat Arora
For Respondent(s) & : Mr. G.R. Punia Sr. Adv with
Applicants Mr. Yashpal Khileree
Mr. R.N. Mathur, Sr. Adv. through V.C.
Mr. Vigyan Shah
Mr. Manoj Bhandari
Mr. Aniket Tater
Mr. Bhavit Sharma
Mr. Himanshu Sharma
Mr. Nishant Bora
Mr. Mohit Choudhary
Mr. Goving Suthar
Mr. Akshit Gupta
Mr. Harender Neel
Mr. Yash Joshi
Mr. Kailash Jangid
Mr. HR Bishnoi
Mr. AK Choudhary
Mr. Vinit Sanadhya
HON'BLE THE CHIEF JUSTICE MR.AKIL KURESHI
HON'BLE MR. JUSTICE SUDESH BANSAL
Order 02/12/2021 These appeals arise out of two separate judgments but concern the same issue which is central to this litigation. Appeal no. 286/2021 is filed by the State of Rajasthan to challenge the judgment of the learned Single Judge dated 26.11.2020 in Civil Writ Petition No. 8695/2020 filed by Anil Vishnoi and others.
The petitioners had applied in response to a public advertisement issued by the Rajasthan Staff Selection Board on 12.06.2020 notifying vacancies in the cadres of Lab Technicians and Assistant Radiographer. The eligibility criteria for the posts were Senior Secondary in Science with either Biology or Mathematics or its equivalent with Radiography course passed (Downloaded on 06/12/2021 at 09:03:20 PM) (3 of 19) [SAW-286/2021] from an institute recognized by the State or Central Government or Rajasthan Para-medical Council; Registration with Rajasthan Para-medical Council; and working knowledge of Hindi and knowledge of Rajasthani culture. The last date for filing the application was 02.07.2020 which was later on extended to 30.07.2020. This advertisement carried a note which provided that as per the judgment of the Rajasthan High Court in the case of Manju Vs. State of Rajasthan and others (S.B. Civil Writ Petition No. 13299/2017, decided on 08.12.2017), an applicant who is not registered with the Rajasthan Para-medical Council till the last date for filing application for recruitment, in order to become eligible, must have applied for registration to Rajasthan Para-medical Council before the last date of application and must submit the registration certificate at the time of document verification.
This note has given rise to the present controversy. According to the petitioners Anil Vishnoi and others, as per the rule, as understood by the State Government, registration with the Para-medical Council of Rajasthan, before the last date of applying for appointment, was not necessary. As long as a candidate had applied for registration before the last date for applying for appointment and could produce the registration on the date of document verification, his eligibility will not be challenged. The State of Rajasthan holds a belief that the decision in the case of Manju (supra) was rendered in a different background and the date for achieving eligibility criteria or the minimum qualifications in a case where there was neither a written test nor oral interview, cannot be extended beyond the last date for applying for the post in question.
(Downloaded on 06/12/2021 at 09:03:20 PM)
(4 of 19) [SAW-286/2021] On 01.09.2020, the Rajasthan Staff Selection Board issued a circular calling the candidates for document verification. It was provided that first of all, the registration certificate of the candidate will be checked and if the registration is found in order, only then rest of the documents will be examined. It was also stated that in order to be eligible, the candidate must be registered with the Rajasthan Para-medical Council on or before 30th July, 2020.
This the stand taken by the Staff Selection Board and the fact that Rajasthan Para-medical Council was not issuing registration certificate to the candidates immediately, prompted the petitioners Anil Vishnoi and others to file the writ petition before the High Court. The prayer was for setting aside the said circular dated 01.09.2020 to the extent it insisted that the candidates be registered with the Rajasthan Para-medical Council before 30th July, 2020. They prayed for further direction that they should be held eligible and be appointed if found meritorious.
The State Government appeared and filed reply in which the stand taken was that the eligibility of a candidate has to be examined on the basis of statutory Rules. Reliance was placed on a Division Bench judgment in the case of State of Rajasthan and others Vs. Zaiba and others (D.B. Special Appeal Writ No. 252/2018 decided on 24.04.2020). It was contended that the advertisement cannot run counter to the statutory Rules.
Special Appeal (Writ) No. 31/2021 arises out of the judgment of the learned Single Judge dated 24.11.2020 in Civil Writ Petition No. 10853/2020 filed by Irfan Ali Chippa and another. These are the candidates who had applied in response to the same advertisement and are opposing the relaxation granted in the (Downloaded on 06/12/2021 at 09:03:20 PM) (5 of 19) [SAW-286/2021] advertisement for producing registration with the Para-medical Council at the time of document verification. In short, they opposed the stand of the petitioners Anil Vishnoi and others and supported the stand taken by the State Government.
The petition of Anil Vishnoi and others came to be allowed. The learned Single Judge relied upon the earlier judgments of the Court particularly in the case of Lalit Kishore vs. State of Rajasthan and others (S.B. Civil Writ Petition No. 8908/2020 decided on 23.10.2020) and ordered fresh document verification of the petitioners on 18.11.2020. Directions were also issued to the Para-medical Council of Rajasthan to process the applications of the petitioners promptly and to grant the registration if conditions are satisfied. We may record that there were originally five petitioners in Anil Vishnoi and others, however, four of them withdrew from the petition and the petition survived only for Anil Vishnoi. The learned Single Judge gave following directions:-
"12. In view of above, these writ petitions are disposed of in terms of adjudication made in Para No.11 and 12 qua Issue No. G and Issue No. H of the aforesaid judgment in case of Lalit Kishore (supra).
13. Petitioner(s) will have to obtain 'NOC' from concerned Stateand submit the same before the Rajasthan Para Medical Council by 27.11.2020.
14.Each petitioner shall furnish a representation before the respondent-Council on or before 24th November, 2020 indicating clearly the date of filing/sending application for registration along with the date and particulars regarding payment of fee.
15. It will be required of each of the petitioner to ensure that his/her application, which has been filed prior to 30.07.2020, is complete in all respects by 27.11.2020. The respondent-Council will not be obliged to intimate the petitioner about the discrepancies in a candidate's application.(Downloaded on 06/12/2021 at 09:03:20 PM)
(6 of 19) [SAW-286/2021]
16. The respondent-Council will process the
applications of the petitioner and grant them registration by 10.12.2020 in accordance with law.
17. While considering the applicants' application, the respondent-Council will take into account as to whether the concerned candidate had remitted the requisite fee or had got the Demand Draft prepared on or before 30.07.2020. In case the same was done by 30.07.2020, the concerned candidate shall be deemed to have applied before 30.07.2020.
18. The State authorities shall conduct a fresh document verification from 14.12.2020 onwards.
19. The State shall issue a notice in this regard and all the candidates who possess the requisite registration on the date of document verification shall be considered for the purpose of appointment subject of course if they are otherwise eligible.
20. The petitioners, who have got their registration with Rajasthan Para Medical Council, will appear in the counselling/document verification and their candidature shall also be considered as per Para-17 herein above.
21. The stay applications also stand disposed of."
In the case of Ifran Ali Chhipa and another vs. State of Rajasthan and others, the learned Single Judge naturally dismissed the petition. They have therefore filed the appeal.
Learned Advocate General for the State of Rajasthan submitted that the rule position is clear and the eligibility criteria would have to be satisfied on the last date of receiving the applications as mentioned in the advertisement. Contrary indications given in the advertisement will not change this position since it referred to the judgement in case of Manju (supra) in which case the facts were different. He submitted that the advertisement must confirm to the statutory Rules and any part of the advertisement which is contrary to the Rules would not (Downloaded on 06/12/2021 at 09:03:20 PM) (7 of 19) [SAW-286/2021] prevail. He pointed out that subsequently on 01.09.2020, Rajasthan Staff Selection Board had clarified this position. He relied on certain judgments of this Court, reference to which will be made at the appropriate stage.
Whereas, learned advocates appearing for the contesting candidates raised following contentions:-
(i). As per the existing rules, the requirement of registration can be fulfilled on the date of document verification.
(ii). In any case, the State Government had issued advertisement in which it was so specified. The State Government therefore cannot withdraw from such position.
(iii). The task of granting registration is a ministerial one. Once a candidate applies to the Medical Council, if for the reasons that can be attributed to the Medical Council, there is any delay in issuing registration, the candidates cannot be made to suffer.
Learned counsel for the Medical Council submitted that the registration to an applicant has to be granted after due verification, failing which there is every possibility of errors or even deliberate misrepresentations going unnoticed. He relied on a recent affidavit filed by the Para-medical Council in which it is stated that upon receipt of application along with prescribed fees from a candidate, the Council sends the documents for verification to the concerned college within the State and in case of qualification obtained form outside the State, then to the concerned State Government or the concerned Para-medical Council of the State. After receiving required information and examination of the documents, the Council proceeds to register (Downloaded on 06/12/2021 at 09:03:20 PM) (8 of 19) [SAW-286/2021] the students under the Rajasthan Para-medical Council Act, 2008. It is pointed out that in case the registration is claimed on the basis of qualification obtained from outside the State, the Council also requires the students to obtain NOC from the concerned Para- medical Council and in case there is no Para-medical Council, certificate from the State Government to the effect that the institute from which the candidate claims to have obtained the qualification, is recognized by the State Government. Only upon completion of these formalities, a certificate of registration can be issued. It was pointed out that when the State Government issued advertisement for recruitment on 12.06.2020, there was a huge rush of applications for registration. Many of the applicants had claimed to have obtained qualification from outside the State of Rajasthan. It is pointed out that in some cases, the High Court gave direction for granting provisional registration. It is stated that in number of cases, the claims of the candidates have been found to be bogus. In particular, applications were received on the basis of claim that the qualifications were obtained in the State of Jammu and Kashmir, whereas upon verification from the State Government, it was found that these claims were bogus. It is pointed out that in some of the cases from the State of Madhya Pradesh, also the claims were not found genuine. Many applications were made in time but were defective.
As noted, the advertisement for recruitment provided, by way of extension, 30.07.2020 as the last date for filing applications. It is undisputed that the selection is to be made purely on the basis of the marks obtained in the qualifying examination without any written test or oral interview. In such a case, the question is, which would be the last date for acquiring (Downloaded on 06/12/2021 at 09:03:20 PM) (9 of 19) [SAW-286/2021] eligibility criteria for the post in question. It is by now well settled that the last date for acquiring eligibility would be as per the Rules, failing which as per the date specified in the advertisement, failing which the last date for applying as per the advertisement. Reference in this respect can be made to the decision of Supreme Court in the case of Ashok Kumar Sharma vs. Chandra Shekhar, (1997) 4 SCC 18. This was followed in the case of State of Haryana and others vs. Anurag Srivastava and another, (1998) 8 SCC 399. This has been consistent view of the Supreme Court over the years.
Rule 11 of the Rajasthan Medical and Health Sub-ordinate Service Rules, 1965 (hereinafter to be referred to as 'the Rules of 1965') which pertains to academic and technical qualifications and experience; provides the eligibility criteria. A proviso was added to this Rule 11 by the amendment of 1999 which reads as under:-
"Provided that the person who has appeared or is appearing in the final year examination of the course which is the requisite educational qualification for the post as mentioned in the rules or schedule for direct recruitment shall be eligible to apply for the post but he/she shall have to submit proof of having acquired the requisite educational qualification to the appropriate selection agency:-
(i) before appearing in the main examination, where selection is made through two stages of written examination and interview;
(ii) before appearing in interview where selection is made through written examination and interview'
(iii) before appearing in the written examination or interview where selection is made through only written examination or only interview, as the case may be."
Rule 19 of the Rules of 1965 came to be amended in the year 2013. We are not concerned with the whole Rule 19 except to note that as per proviso in case of appointment to the post other (Downloaded on 06/12/2021 at 09:03:20 PM) (10 of 19) [SAW-286/2021] than pharmacist which are not in the purview of the commission, merit shall be prepared by the appointing authority on the basis of marks obtained in qualifying academic examination or provisional examination as specified in the Schedule.
The proviso Rule 11 of the Rules of 1965 as noted, provides that the person who has appeared or is appearing in the final examination of a qualifying examination shall be eligible but would have to submit proof that he has acquired the requisite qualification :
(i). Before appearing in the main examination where selection is made through two stages of written examination and interview;
(ii). Before appearing in the interview where selection is made through written examination and interview;
(iii). Before appearing in the written examination or interview where selection is made through only written examination or only interview, as the case may be.
This proviso essentially makes a candidate eligible to apply as long as he/she has appeared in the final examination of the qualifying course but that the proof of having acquired the qualification should be produced latest before the dates specified in Clause (i), (ii) and (iii) to the said proviso. In plain terms, this proviso to Rule have applicability only in three different situations envisaged in these three clauses. In other words, if the selection process does not involve any of the three situations referred to in these clauses, the proviso would have no applicability. To put it differently, the extension for acquiring the minimum qualifications beyond the last date for applying could be claimed only if the selection process involves either the written test or oral interview. If the selection process consist only of drawing the merit list on (Downloaded on 06/12/2021 at 09:03:20 PM) (11 of 19) [SAW-286/2021] the basis of the marks obtained by the candidate in the qualifying examination, this proviso would have no application. In the present case, admittedly, the selection had to be made based not on the written test or oral interview but on the basis of marks obtained in the qualifying examination. Therefore, proviso to Rule 11 of Rule 1965 does not apply. The only conclusion therefore possible is that the person must satisfy the eligibility criteria on or before the last date for applying as per the advertisement.
Despite this conclusion, we are not inclined to upset the apple cart of the candidates in the present recruitment process. This is for the reasons to follow. We have noted, that the State Government in the advertisement itself had referred to the judgment of this Court in the case of Manju (supra) and clarified that a candidate would be considered eligible as long as he or she had applied for registration with the Rajasthan Para-medical Council before the last date for making application for appointment and can produce the registration certificate on the date of document verification. Learned Advocate General is correct in contending that the advertisement cannot run counter to the statutory Rules and in a given case any such contradiction must be decided in favour of the Rule and not the contents of the advertisement. However, in the present case, the State Government itself has understood the Rule which otherwise was not free from doubt. Secondly, the Government having put the candidates at an ease about the time they had at hand to obtain registration from the Para-medical Council, cannot suddenly take a u-turn and resile from its original position. In a given case, it would be open for a candidate to argue that if he was timely informed that the registration must be produced before applying (Downloaded on 06/12/2021 at 09:03:20 PM) (12 of 19) [SAW-286/2021] for the post, he would have pursued his application with the Para- medical Council with greater vigor. Having made the candidates to believe that making application before the Para-medical Council was sufficient for eligibility as long as registration was granted at the time of document verification, the State Government led the candidates they had sufficient time to produce the document and from which position we will not let the Government to withdraw. The clarification was issued on 1.9.2020 which was after the last date for applying i.e. 30.7.2020 had passed. This clarification thus had retrospective effect. To contend that the Manju's case was different and since there was mention of that case in the advertisement, the candidates had to correctly understand the position that the extension was not available to them is putting a very high requirement on the job aspirants.
Since arguments have been advanced on the very requirement of registration as an eligibility and several decisions of this Court are cited before us, we would like to touch on this aspect as well.
The Rajasthan Para-medical Council Act, 2008 was framed to provide for constitution of a Para-medical Council for regulation of Para-medical profession and recognition of institutions imparting education or training in para-medical subjects in the State and for the matters connected therewith. Section 3 of the Act of 2008 envisages establishment of Rajasthan Para-medical Council. The Council is constituted as per Section 4 of the Act. Section 13 pertains to powers and functions of the Council. As per Sub- section (1) of Section 13, subject to the provisions of this Act and the rules made thereunder, the Council shall exercise such powers and perform such functions as may be necessary for carrying out (Downloaded on 06/12/2021 at 09:03:20 PM) (13 of 19) [SAW-286/2021] the purposes of this Act. Under Sub-section (2) of Section 13 without prejudice to the generality of the powers under Sub- section (1), the Council would have additional functions to maintain register of a Para-medical professionals, to suspend or remove the name from the register or to take such disciplinary action against a registered professional.
Chapter 3 of the Act of 2008 pertains to registration of Para- medical professionals. Section 16 falling in the said chapter provides for maintenance of a register of Para-medical professionals. Section 17 provides that a person having recognized para-medical qualifications shall be entitled to be registered as a para-medical professional and application for registration would have to be filed under Section 18. As per Section 19, if the registrar is satisfied after holding such inquiry as he considers necessary that the applicant for registration is entitled to be registered under Section 17, he shall enter the name in the appropriate register. Sub-section (2) of Section 19 provides that if the Registrar is not satisfied, he shall make an order rejecting the application and shall refund the fees.
It can thus be seen that maintenance of registration of the Para-medical professionals and granting registration to an applicant are important functions performed by the Council. This would also be necessary to regulate the profession in the State. It is also open for the Council to suspend or remove name of a person from the registration. Without such registration, it would not be permissible for a person to practice medicine in his chosen field. These tasks and the requirement of registration cannot be put into bracket of ministerial task or a mere formality or consequence on an application being made for such purpose. Such (Downloaded on 06/12/2021 at 09:03:20 PM) (14 of 19) [SAW-286/2021] application has to be examined by the Registrar and only upon an enquiry, as found necessary, if it is found that the registration is due, the same may be granted or else registration will be refused in terms of Sub-section (2) of Section 19.
As note, form the latest affidavit of the Council, requiring the Council to grant registration without proper enquiry is also froth with grave risks. It is pointed out that in several cases the claims of having obtained a valid degree particularly from outside the State, were bogus. The Council cannot be expected to perform its functions in a hurried manner or without full verification. It can be appreciated that when enquiries about the verification of a course pursued by an applicant for registration, be it from a recognized institute or to be made with Para-medical Council or State Government from other States, the Para-medical of Rajasthan would not have full control over the time that may be consumed. Unless there is an apparent lack of urgency or total lethargy shown by the Para-medical Council, giving directions for accepting applications and deciding them in a hurried manner would not be approprite.
The view that we have taken is supported by certain decisions of this Court. In the case of Ashok Kumar Purohit Vs. State of Rajasthan(D.B. Special Writ No. 1092/2005, decided on 07.12.2005), the Division Bench of this Court has observed as under:-
"5. As a proposition of law we agree with counsel for the respondents that in the absence of any rule as to the cut-off date the date mentioned in the advertisement notice or in the absence of any such cut- off date in the advertisement notice, the last date of submission of application should be treated as the cut-(Downloaded on 06/12/2021 at 09:03:20 PM)
(15 of 19) [SAW-286/2021] off date with reference to which eligibility of the candidate is to be determined."
In the case of Suman Jat and another vs. State of Rajasthan and others (S.B. Civil Writ Petition No. 15115/2018, decided on 18.02.2020), the Division Bench of this Court had held that where neither written examinations or interviews are involved in the process of selection, Rule 11 of the Rule of 1965 shall not be applicable. It was held that those candidates who have already registered with the Rajasthan Nursing Council on the date of submission of the application alone shall be eligible to be considered for the recruitment to the post.
In the case of Zaiba (supra), the Division Bench of this Court in the context of Rule 11 of Rules of 1965 had held as under:-
"14. Indisputably, Rule 11 of the Rules of 1965 provides for Academic/Technical Qualification and Experience, which a candidate must possess for direct recruitment to the post enumerated in the Schedule appended to the Rules of 1965. The qualification required under the rules originally framed were provided in column 4 of the Schedule. It appears that the Schedule originally incorporated in the Rules of 1965 was amended from time to time and later, existing Schedule was substituted by Schedule I, II and III prescribing eligibility qualification for different categories of the posts in different groups. Schedule III stands deleted by Rajasthan Medical & Health Subordinate Service (Amendment) Rules, 2013 published vide notification dated 6.2.13.
15. As per Rule 11, originally framed, a candidate for direct recruitment to the post enumerated in the Schedule in addition to such experience required must possess the qualification given in column 4 of the Schedule. It is noticed that the eligibility qualification for recruitment to the post of Lab Technician originally prescribed under the Schedule of the Rules of 1965, was amended from time to time and the qualification presently required for recruitment to the said post mentioned in the advertisement, as prescribed in column 4 of Entry No.6 in Group A VI of the Schedule I appended to the Rules of 1965, was substituted by way of Rajasthan Medical and Health Subordinate (Downloaded on 06/12/2021 at 09:03:20 PM) (16 of 19) [SAW-286/2021] Service(Amendment) Rules, 2013, published vide notification dated 6.2.13.
16. In Rule 11 originally framed, no cut-off date was fixed by reference to which the eligibility criteria must be satisfied by the candidate seeking employment on the various posts under the Rules of 1965. It is only by way of Rules of 1999, a common proviso was added in the relevant rule of the Various Service Rules permitting the person who has appeared or is appearing in the final examination of the course which is the requisite educational qualification for the post as mentioned in the Rules or Schedule for direct recruitment subject to the condition that he will submit the proof of acquiring educational qualification to appropriate selection agency before appearing in the main examination where the selection is made through two stages of written examination and interview, before appearing in interview where selection is made through written examination and interview and before appearing in written examination or interview where selection is made through only written examination or only interview, as the case may be.
17.It is pertinent to note that prior to amendment of Rule 19 of the Rules of 1965 vide notifications dated 6.2.13 & 30.8.13, the process of selection as prescribed was by way of interview of the candidates qualified for appointment to the posts under the Rules of 1965. Rule 19 was amended vide notifications dated 6.2.13 and 30.8.13 whereunder for posts other than Pharmacist, the process of selection by way of interview was done away with and instead the provisions for preparation of merit on the basis of the marks obtained in qualifying examination as specified in the Schedule and such bonus marks as may be specified by the Government having regard to the length of experience on similar work under the Government and the specified institutions/schemes was introduced. But the fact remains that the written examination was never prescribed as the mode of selection for the post of Lab Technician. Thus, apparently, common proviso introduced in the Various Service Rules by way of Rules of 1999, could be invoked only to the extent applicable to the recruitment process envisaged under the relevant Rules.
18. It cannot be disputed that in terms of Rule 19 of the Rules of 1965, where the recruitment to the post is to be made only on the basis of interview, by virtue of proviso to Rule 11, the person who had appeared or is appearing in the final year examination of the course which is requisite educational qualification for the post mentioned in the Schedule would be entitled to apply for the post and submit the proof of having acquired requisite educational qualification before appearing in the (Downloaded on 06/12/2021 at 09:03:20 PM) (17 of 19) [SAW-286/2021] interview. But where the selection is not made on the basis of the interview, the position of the rules regarding the reference date for eligibility qualification remains unchanged. In the instant case where the merit list for appointment to the post is made on the basis of academic qualification or professional qualification or both and the bonus marks on the basis of the experience certificate, it is not understandable as to why the date of eligibility qualification as prescribed in the advertisement should be extended by invoking the analogy underlying the Rule 11 of the Rules to the date of counseling/verification of the documents. In the considered opinion of this Court, the proviso to Rule 11 to the extent of submission of the proof of eligibility qualification before appearing in written examination is redundant inasmuch as, the Rules of1965 do not provide the written examination as the mode of selection at all. For the parity of reasons, where there is no provision for selection on the basis of the written examination or interview or both and there is a different process of selection is provided, the proviso to Rule 11 shall not be attracted."
Despite these observations, as discussed earlier, we would not allow the State Government to travel beyond the initial advertisement. However, when certain consequential directions issued by the learned Single Judge we would like to comment. The document verification stage was reopened and extended beyond originally envisaged. More significantly, directions were issued to the Para-medical Council of the State to accept the applications even those which may not have been made by 30 th July, 2020. We are conscious and can take judicial notice of the fact that the learned Single Judge without so many words, was actuated by rampant spread of corona virus in order to issue such general directions. We would however have preferred if after the petition was appropriately amended to enable the learned Single Judge to give suitable directions and some factual examination was carried out. Significantly, there were no prayers in the petition to this effect. We may recall, the petition of Anil Bisnoi survived only for one petitioner. These directions were thus for the benefit for the (Downloaded on 06/12/2021 at 09:03:21 PM) (18 of 19) [SAW-286/2021] candidates who were not before the court. However, we are informed that on this basis, several petitions have been filed and allowed and the State Government has not carried them in appeal. This would be an additional ground for not taking away from the original petitioner what the learned Single Judge has granted in his judgment. However, we have made our position in law clear which would hold the field for future considerations. In the present recruitment process the pattern cannot be reversed.
Before closing we record the contention of the learned Advocate General that the candidates who were provisionally registered by the Council under the interim orders of the Court, in any case, cannot be held to be eligible. Shri Vigyan Shah, for some of the candidates submitted that even the provisional registration has different factual background. In some cases, registration once granted is cancelled which was protected provisionally by the Court's order. In some cases, no registration was granted and directions were issued for provisional registration. None of these issues arise out of the impugned judgment of the learned Single Judge in these appeals. These issues will have to be gone into in appropriate proceedings at an appropriate stage and possibly on the basis of individual facts. We would therefore not make any observations and comments but leave it to the parties to raise their contentions in proceedings where such issues arise.
With these conclusions, the appeal filed by Irfan Ali Chhipa must fail. The petition was in the nature of counter petition to that of Anil Vishnoi (supra). Without recording separate reasons, this appeal also must fail.
(Downloaded on 06/12/2021 at 09:03:21 PM)
(19 of 19) [SAW-286/2021] In the result both these appeals are dismissed subject to above observations and clarifications.
(SUDESH BANSAL),J (AKIL KURESHI),CJ
89&90-jayesh/-
(Downloaded on 06/12/2021 at 09:03:21 PM)
Powered by TCPDF (www.tcpdf.org)