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 9, Cited by 0]

Telangana High Court

Pothuganti Swamy vs State Of Telangana on 6 December, 2022

     THE HONOURABLE SRI JUSTICE N.V. SHRAVAN KUMAR

                       W.P. No.19981 of 2020

ORDER:

This writ petition has been filed seeking a writ of mandamus declaring the action of the 2nd respondent, TSSPDCL, in not issuing the appointment orders, in order of the merit list, to the petitioners though they secured merit and successfully completed Pole Test for Junior Linemen Posts in pursuance of the Notification No.1/2019, dated 28.09.2019 as illegal and arbitrary and consequently to direct the respondents to issue appointment orders to the petitioners.

2. It is the case of the petitioners that they have completed Industrial Trade Institute (ITI) Electrician Trade. Pursuant to the Notification No.1 of 2019, dated 28.09.2019, the petitioners have applied for the post of Junior Linemen, secured different ranks, have attended for interview and succeeded in pole climbing test also. The 2nd respondent, without assigning any reason, deleted the names of the petitioners from the merit list and issued appointment orders to some of their colleagues. In this regard, the petitioners made representation dated 12.10.2020 to consider the grievance of the petitioners but the respondents have neither issued any appointment orders to the petitioners nor passed any orders on the said representation. Hence, the petitioners filed the present writ petition.

NVSK, J 2 W.P. No.19981 of 2020

3. On behalf of the 2nd respondent, while denying the averments made in the writ affidavit, filed counter affidavit, inter alia, stating that pursuant to the notification dated 28.09.2019, all the petitioners have applied and in the said notification it is categorically mentioned that the applicants must possess the requisite qualifications as on the date of notification. Further, against the column of "do you possess qualification and eligibility as per the notification", all the petitioners have mentioned "Yes". Accordingly, applications of the petitioners were processed in accordance with the procedure and they were figured in the merit list at appropriate places and called them for further procedure. However, while scrutinizing the educational qualification certificates furnished by the petitioners, it was found that the petitioners had acquired ITI qualification in the month of November, 2019, i.e., after the date of issuance of the Notification No.1 of 2019 dated 28.09.2019. Therefore, the candidature of the petitioners for issuance of appointment orders were not considered since they did not possess the eligibility qualifications as on the date of the notification as prescribed in Para-I of Clause (3) of the notification dated 28.09.2019. Thus, there are no merits in the writ petition and the writ petition is liable to be dismissed.

4. In reply to the counter affidavit filed by the 2nd respondent, the petitioners have filed reply affidavit, inter alia, stating that the subject notification was issued on 28.09.2019 and the last date of receipt of application is 10.11.2019. According to the said notification NVSK, J 3 W.P. No.19981 of 2020 rules, all the petitioners are eligible for the Junior Linemen Post and for the same their certificates are showing clear eligibility.

5. Heard the learned counsel Sri Prabhakar Chikkudu appearing for the petitioners and the learned Senior Counsel Sri G.Vidya Sagar appearing for the respondent No.2 and perused the material made available on record.

6. The learned counsel for the petitioners reiterated the writ and reply averments and in support of his claim, he placed reliance on the judgments rendered in Rakesh Kumar Sharma Vs. State (NCT of Delhi) and others1, B.A. Linga Reddy and others Vs. Karnataka State Transport Authority and others2, S. Krishna Sradha Vs. State of Andhra Pradesh and others3, State of U.P. Vs. U.P. State Law Officers' Association4, E.P. Royappa Vs. State of Tamil Nadu and Another5, and East Coast Railway and another Vs. Mahadev Appa Rao and others6 and submitted that the petitioners are eligible for appointment as Junior Linemen post.

7. On the other hand, the learned Senior Counsel Sri G.Vidya Sagar appearing for the 2nd respondent also placed reliance on the very same judgment of Rakesh Kumar Sharma, on supra, and submitted that the law laid down by the Hon'ble Supreme Court that a 1 (2013) 11 Supreme Court Cases 58 2 (2015) 4 Supreme Court Cases 515 3 (2020) 17 Supreme Court Cases 465 4 1994(1) SCT 863 5 (1974) 4 Supreme Court Cases 3 6 (2010) 7 Supreme Court Cases 678 NVSK, J 4 W.P. No.19981 of 2020 person would possess qualification only as on the date of declaration of the result but not as on the date he appeared for the examination, in other words, the result of the examination does not relate back to the date of examination. He also brought to the notice of this Court that with respect to the same notification and in similar set of facts this Court passed the order on 04.01.2021 in W.P. No.24567 of 2020.

8. The only issue arises for consideration in this writ petition is that whether the petitioners are eligible for appointment to the post of Junior Linemen post or not?

9. The following are the relevant dates furnished in the material papers.


      a) Date of notification No.1 of 2019 :     28.09.2019

      b) Number of vacancies                :    2500

      c) Starting date for payment of fee   :    21.10.2019

d) Starting date of application submission: 22.10.2019

e) Last date for payment of fee online : 10.11.2019

f) Downloading of Hall Tickets from : 05.12.2019

g) Date of examination : 15.12.2019 Educational Qualifications:

Applicants must possess the qualifications from a recognized Institution/BOARD as detailed below or equivalent thereto, as on the date of Notification.
                                                                      NVSK, J
                                    5                        W.P. No.19981 of 2020




 Name of the                    Educational Qualification
    Post
Must possess SSLC/SSC/10th Class with I.T.I. Junior qualification in Electrical Trade / Wireman or 2 years Lineman Intermediate Vocational course in Electrical Trade only from a recognized Institution/Board of combined A.P/Telangana State Educational Department as on the date of notification.
NOTE: If there is any deviation from the above qualification for the above post, the candidates shall produce the equivalency certificate from the authority issuing the qualification certificate viz Secretary of the Institute/Board for accepting his application.

10. The learned counsel for the petitioners drawn the attention of this Court to the certificates issued by the Government of India, Ministry of Skill Development and Entrepreneurship, National Trade Certificate wherein mentioned that the having passed All India Trade Test Month July, 2019 and the date of certificate was mentioned as 06.11.2019.

11. Having gone through the material on record and the submissions made by the learned counsel on either side, the main contention of the petitioners is that they are eligible for recruitment to the post of Junior Linemen as they acquired the requisite qualification for the said post and succeeded in the subsequent tests that were conducted by the respondents. But, in the notification dated 28.09.2019 at Clause (6) of Para IV, it was specifically mentioned that the claim of the candidates with regard to the date of birth, educational/technical qualifications and community are accepted only provisionally on the information furnished by them in their application form and is subject to the verification and NVSK, J 6 W.P. No.19981 of 2020 satisfaction of TSSPDCL. Mere admission to any test or inclusion of the name of the candidate in a merit list will not confer on the candidate any right for appointment. The candidature is therefore, provisional at all the stages and TSSPDCL reserves the right to reject the candidature at any stage of the selection even after the advise has been made. Though the petitioners participated and succeeded in the tests that were conducted by the respondents, the petitioners did not possess the requisite qualification as on the date of notification. In the said notification at Para-III it was categorically mentioned that the applicants must possess the qualifications from a recognized Institution/Board as on the date of notification.

12. A perusal of the certificates issued by the Government of India, Ministry of Skill Development and Entrepreneurship, National Trade Certificate states that the date of certificate is mentioned as dated 06.11.2019. Though they acquired the required qualification but the same was acquired after the date of issuance of the said notification. Further, with respect to the information furnished by the petitioners in their applications that they were allowed to participate in the tests conducted by the respondents, taking into consideration the relevant preconditions mentioned in Clause (6) of Para IV i.e. the claim of the candidates with regard to the educational/technical qualifications are accepted only provisionally on the information furnished by them in their application form and is subject to the verification and satisfaction of TSSPDC and the mere admission to any test or NVSK, J 7 W.P. No.19981 of 2020 inclusion of the name of the candidate in a merit list will not confer on the candidate any right for appointment, this writ petition is liable to be dismissed on the ground that the petitioners did not meet the requisite qualification as on the date of notification and it could be said that the process of selection has been taken up in a fair and transparent manner.

13. Further, having gone through the judgments referred by the learned counsel for the petitioners, except the judgment rendered in Rakesh Kumar Sharma's case on supra, all the judgments are not applicable to the present case as they were dealt with the different aspects that are not at all applicable to the present case. The learned counsel for the petitioners placed reliance in the case of Rakesh Kumar Sharma, one supra, at Paras No.12, 13 and 14, which reads as under:

"12. In U.P. Public Service Commission v. Alpana, ((1994) 2 SCC 723) this Court, after considering a large number of its earlier judgments, held that eligibility conditions should be examined as on the last date for receipt of applications by the Commission. That too was a case where the result of a candidate was declared subsequent to the last date of submission of the applications. This Court held that as the result does not relate back to the date of examination and eligibility of the candidate is to be considered on the last date of submission of applications, therefore, a candidate, whose result has not been declared up to the last date of submission of applications, would not be eligible.
NVSK, J 8 W.P. No.19981 of 2020
13. A three-Judge Bench of this Court M.V. Nair v. Union of India held as under: (SCC p.434, para 9) "9. ... It is well settled that suitability and eligibility have to be considered with reference to the last date for receiving the applications, unless, of course, the notification calling for applications itself specifies such a date."

14. In Harpal Kaur Chahal v. Director, Punjab Instructions (1995 Supp (4) SCC 706), this Court held:

(SCC p.707, para 2) "2. ... It is to be seen that when the recruitment is sought to be made, the last date has been fixed for receipt of the applications. Such of those candidates, who possessed of all the qualifications as on that date, alone are eligible to apply for and to be considered for recruitment according to the rules."
14. From the above paras, it is clear that the Hon'ble Supreme Court while rendering the judgment in the said case, had taken into consideration the various its earlier judgments and from the above order, it appears that the issues discussed and declared are not supporting the case of the petitioners.
15. However, the learned Senior Counsel Sri G.Vidya Sagar also placed reliance on the very same case of Rakesh Kumar Sharma one supra, at Paras No.12, 19 and 21, which are necessary to extract.

To avoid the repetition, para No.12 is not extracted but paras No.19 and 21 are extracted, which reads as under:

NVSK, J 9 W.P. No.19981 of 2020
19. In Bhupinderpal Singh v. State of Punjab this Court placing reliance on various earlier judgments of this Court held: (SCC p. 268, para 13) "13. ... The High Court has held (i) that the cut-off date by reference to which the eligibility requirement must be AKS,J W.P.No.24567 of 2020 4 satisfied by the candidate seeking a public employment is the date appointed by the relevant service rules and if there be no cut-off date appointed by the rules then such date as may be appointed for the purpose in the advertisement calling for applications; (ii) that if there be no such date appointed then the eligibility criteria shall be applied by reference to the last date appointed by which the applications have to be received by the competent authority. The view taken by the High Court is supported by several decisions of this Court and is therefore well settled and hence cannot be found fault with.
21. In the instant case, the applicant did not possess the requisite qualification on the last date of submission of application though he applied representing that he possessed the same. The letter of offer of appointment was issued to him which was provisional and conditional subject to the verification of educational qualification i.e. eligibility, character verification, etc. Clause-11 of the letter of offer of appointment dated 23.02.2009 made it clear that in case character is not certified or he did not possess the qualification, the services will be terminated. The legal proposition that emerges from the selected position of law as enumerated above is that the result of the examination does not relate back to the date of examination. A person would possess qualification only on the date of declaration of the result. Thus, in view of NVSK, J 10 W.P. No.19981 of 2020 the above, no exception can be taken to the judgment of the High Court."
16. From the above paras, it is clear that a person would be deemed to have possessed the qualification only from the date of declaration of the result. In the case on hand, admittedly, the petitioners have acquired the requisite qualification to the post of Junior Linemen only after issuance of notification dated 28.09.2019. Further, this Court in the order dated 04.01.2021 in W.P. No.24567 of 2020 held as under:
"This Court, having considered the rival submissions made by learned counsel for the respective parties, is of the considered view that, admittedly, the petitioners have acquired the requisite qualification on 05.11.2019 i.e., only after issuance of Notification on 28.09.2019 and hence they are not entitled for consideration of their cases for appointment to the posts of Junior Lineman, in view of the law laid down by the Hon'ble Supreme Court in RAKESH KUMAR SHARMA'S case (supra).

Accordingly, this writ petition is dismissed. No order as to costs."

17. In view of the law laid down by the Hon'ble Supreme Court and also the order dated 04.01.2021 passed in W.P. No.24567 of 2020 by this Court with respect to the same notification i.e. Notification No.1 of 2019, dated 28.09.2019 in similar set of facts, the said cases are supporting the claim of the respondents and viewing from any angle, the petitioners are not entitled to be appointed to the post of Junior Linemen.

NVSK, J 11 W.P. No.19981 of 2020

18. Having regard to the facts and circumstances of the case and the submissions made by the learned counsel on either side, this writ petition is dismissed. There shall be no order as to costs.

As a sequel, miscellaneous applications, if any pending, shall stand closed.

________________________________ JUSTICE N.V. SHRAVAN KUMAR Date: 06.11.2022 LSK