Central Administrative Tribunal - Delhi
S/O Sh. Gurnam Singh vs Staff Selection Commission on 2 November, 2011
Central Administrative Tribunal
Principal Bench
OA NO. 3480/2010
New Delhi this the 2nd day of November, 2011
Honble Mr.G.George Paracken, Member(J)
Honble Dr. A.K.Mishra, Member(A)
Paramjit Singh
Roll No. 2201509517
S/o sh. Gurnam Singh
R/o WZ-22, Sant Garh,
Behind Guru Ravidas Mandir,
Tilak Nagar,
Delhi-110018.
. Applicant
(By Advocate: Shri Anil Singal)
Versus
1. Staff Selection Commission,
Through its Chairman
CGO Complex,
Lodhi Road,
New Delhi-110003.
.. Respondent
(By Advocate: Shri S.M.Arif )
O R D E R (ORAL)
Honble Shri George Paracken:
The applicant has filed this OA against the Advertisement for recruitment of SAS Apprentices in terms of the CGDA Examination-2010 and interview letter dated 12.8.2010 to the extent that they prescribe that a candidate claiming OBC status must have the certificate on creamy layer status obtained within three years before the closing date, i.e. 27.4.2010.
2. The respondent Staff Selection Commission (SSC, for short) has not considered the case of the applicant under the OBC category and he was not allowed to appear in the interview on 27.9.2010 even though he has produced the OBC certificate dated 28.12.2006 on the ground that the same was issued to him prior to three years from 27.4.2010. Thereafter, the applicant has applied for issuance of another OBC certificate to the competent authority and the same was issued to him on 11.10.2010. The applicant approached the respondent Commission along with the said OBC/Non-Creamy Layer Certificate dated 11.10.2010 and requested for being interviewed but the respondent refused to entertain his request. The applicant challenged the aforesaid decision of the respondent before this Tribunal in this OA seeking the following reliefs and interim reliefs:
1. To quash and set aside the impugned orders/action and inactions mentioned in Para-1 of the OA and
2. To direct the respondent to treat the applicant as OBC for Apprentices in CGDA Exmination-2010 declaring non-consideration of applicant as OBC as illegal, ultra-vires, null and void, without jurisdiction and authority and automatically ineffective from its inception and non-existence in the eyes of law being in violation of Article 14 & 16 of the Constitution of India.
3. To direct the respondent not to require the applicant to produce OBC/Non-Creamy Layer Certificate issued by the competent authority 3 years prior to 27.4.2010 and consider his case under OBC category on the basis of OBC Certificate dt. 28.12.2006 read with 11.10.2010 in Apprentices in CGDA Examination-2010.
4. To direct the respondents to call the applicant for interview treating him as OBC for the recruitment to the post of Apprentices in CGDA Examination-2010 and recommend his name also if he gets more marks than the last selected candidate.
5. To award costs in favour of the applicant and pass any order or orders which this Honble Tribunal may deem just and equitable in the facts and circumstances of the case. Interim Relief During the pendency of the present application, by way of an ad-inerim ex-parte order direct the respondent to hold Interview of the applicant provisionally and reserve one vacancy of Apprentice in CGDA for him.
3. On 20.10.2010 the matter was considered by this Tribunal, we have made it clear that any appointments made in terms of the aforesaid examination 2010 shall be subject to the outcome of this OA.
4. Today when the matter was taken up for consideration, both the learned counsel for the parties have submitted that this case is squarely covered by the decision of Coordinate Bench of this Tribunal in OA-3653/2010 Manoj K. Verma Vs. Union of India and another, decided on 12.10.2011, the operative part of which is as under:
10. We have heard the learned counsel for the parties and have also perused the documents available on record. No doubt, there was a stipulation in the Annexure A-1 notice that candidates claiming OBC status must obtain their certificate of creamy layer status within three years before the closing date, i.e., 2.3.2010. It is an inadvertent mistake that the applicant could not submit the prescribed certificate before the closing date. However, there is no dispute of the fact that applicant belongs to OBC category. He has also furnished a certificate issued to him on 27.9.1999 certifying that he belongs to the OBC category and also he does not belong to the persons/sections (Creamy layer) mentioned in column 3 of the schedule to the Govt. of India, Department of Personnel and Training OM No.36012/22/93-Estt. (SCT) dated 8.9.1993. When the applicant was issued the call letter for interview dated 20.9.2010 stipulating the very same conditions stated in the advertisement he has immediately applied for a fresh certificate and obtained the same on 13.10.2010. He was to be interviewed on 21.10.2010. The respondents - SSC refused to interview him only on the ground that the OBC certificate and creamy layer certificate produced by him was issued to him after the cut off date prescribed in the advertisement as well as in the interview letter. As held by the Honble High Court in a number of cases relied upon by the applicant, the main thrust is that a person who was qualified in the selection under the respective reserved category shall not be denied appointment on the sole ground that the certificate regarding his caste status could not be produced before the closing date of the advertisement. In Tej Pal Singh (supra), the High Court has held that a person belongs to a reserved category by birth and not by acquisition of that category. It has also been held in the said judgment that the certificate issued by the competent authority to this effect is only an affirmation of a fact which is already in existence. The purpose of such certificate is to enable the authorities to believe in the assertion of the candidate that he belongs to reserved category and to act thereon by giving the benefit of such reservation. The aforesaid position has also been re-affirmed in the judgment of the DSSSB and anr. Vs. Anu Devi and anr. and connected cases (supra).
11. In the present case also, there is no dispute that the applicant belongs to OBC category. He, along with his application, had submitted a OBC certificate issued to him on 27.9.1999 wherein it has also been held that he was outside the creamy layer. The said certificate is valid for a period of ten years as the review in such cases are generally done only after ten years. As the same was not valid for the purpose of appointment in terms of advertisement, he has obtained a fresh certificate dated 13.10.2010 and submitted it on the date of his interview held on 21.10.2010. It is nobodys case that his creamy layer status has undergone any change during the period from 3.3.2010 to 12.10.2010, i.e. the period from the expiry of the closing date of receipt of the application forms and the date before the 2nd certificate was issued to him on 13.10.2010. Going by the judgments of Honble High Court of Delhi relied upon by the applicant referred to above, in our considered view, the applicant cannot be denied appointment only on the ground that the OBC certificate including the creamy layer certificate produced by him is of a date after the closing date of receiving the application forms. Resultantly, we allow this OA. As the applicant has already been interviewed on the interim directions of this Tribunal and the respondents SSC has already declared him selected, they shall immediately forward his dossier to the user department and they shall offer appointment to the post to which he has been selected, subject to his fulfilling all other requisite conditions with all consequential benefits as granted to his other batchmates except backwages. There shall be no order as to costs.
5. In view of the above position, this OA is also allowed. The respondent SSC is directed to call the applicant for interview, if he has not already been interviewed, treating him as an OBC candidate for the recruitment to the post of Apprentices in CGDA Examination 2010 and recommend him for appointment, if he is found meritorious and otherwise eligible with all consequential benefits as granted to his other batchmates except backwages. The aforesaid exercise shall be completed within a period of two months from the date of receipt of a copy of this order. There shall be no order as to costs.
( Dr. A.K. Mishra ) ( George Paracken )
Member (A) Member (J)
sd