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 2, Cited by 95]

Supreme Court of India

State Of M.P. And Others vs Hyama Pardhi Etc. Etc on 16 November, 1995

Equivalent citations: AIR 1996 SUPREME COURT 2219, 1996 AIR SCW 2709, (1996) 1 SCJ 315, 1996 UJ(SC) 1 218, (1996) 32 ATC 789, 1996 (7) SCC 118, (1996) 2 SCT 170, 1996 SCC (L&S) 466

Bench: K. Ramaswamy, B.L. Hansaria

           PETITIONER:
STATE OF M.P. AND OTHERS

	Vs.

RESPONDENT:
HYAMA PARDHI ETC. ETC.

DATE OF JUDGMENT16/11/1995

BENCH:
K. RAMASWAMY, B.L. HANSARIA




ACT:



HEADNOTE:



JUDGMENT:

O R D E R Delay condoned.

Leave granted.

These appeals by special leave arise from the order of the Administrative Tribunal, Jabalpur M.P. Public Health and Family Welfare Department Non-ministerial (Related to the Directorate Health Services) Class-III Services Recruitment Rules, 1989 (for short 'the Rules'), made under proviso to Article 309 of the Constitution, prescribed qualification for the appointment of Auxilliary Nurse-cum-Midwife (ANM), viz., 10+2 with Physics, Chemistry and Biology as qualitative subjects. Admittedly, the respondents had not possessed that qualification. It would be seen that the District Medical Officer, therefore, wrongly selected the respondents and sent them to the training. After their successful completion of the training, he made appointment as A.N.M. in the pay scale of Rs.950-1350/-. The respondents were served with notice dated 31st January, 1994 intimating that their selection for training was illegal and their services would be terminated with effect from February 23, 1994. The respondents challenged the cancellation of their appointment.

The Tribunal in the impugned order had held that the respondents having been selected and undergone the training and the competent authority having duly appointed them, cancellation of their appointment without any opportunity is violative of the principles of natural justice and it accordingly set aside the order and directed their reinstatement with consequential benefits. Hence, these appeals by special leave.

It is now an admitted fact across the Bar that the respondents had not possessed the pre-requisite qualification, namely, 10+2 with Physics, Chemistry and Biology as subjects. The Rules specifically provide that qualification as a condition for appointment to the post of ANM. Since prescribed qualifications had not been satisfied, the initial selection to undergo training is per se illegal. Later appointments thereof are in violation of the statutory rules. The Tribunal, therefore, was not right in directing the reinstatement of respondents. The question or violation of the principles of natural justice does not arise. The ratio of Shrawan Kumar Jha and Others vs. State of Bihar and others (AIR 1991 SC 309), strongly relied on, has no application to the facts of this case. That was a case where appellants possessed initial qualifications but they did not undergo the training. Since the appointment was set aside on the ground of want of training, this Court interfered with; directed the Government to reinstate them into service and further directed them to send the appellants therein for training.

The appeals are allowed and O.As. stand dismissed. No costs.