Rajasthan High Court - Jaipur
State Of Raj vs Safai Kanishtha Lipic Sangh &O on 19 September, 2012
Author: Arun Mishra
Bench: Arun Mishra
IN THE HIGH COURT OF JUDICATURE FOR RAJASTHAN
AT JAIPUR BENCH, JAIPUR.
1. D.B. Civil Special Appeal (w) No.1215/2008
Bhonri Lal Sharma Vs. State of Raj. & Ors.
2. D.B. Civil Special Appeal (w) No.1217/2008
State of Rajasthan & Anr. Vs. Bhonri Lal Sharma
3. D.B. Civil Special Appeal (w) No.1218/2008
State of Rajasthan & Ors. Vs. Safai Kanishtha Lipic Sangh & Ors.
4. D.B. Civil Special Appeal (w) No.1368/2008
State of Rajasthan & Ors. Vs. Yogesh Kumar Chaturvedi & Ors.
5. D.B. Civil Special Appeal (w) No.1637/2008
State of Rajasthan & Ors. Vs. Durga Lal Tak (Dhobi) & Anr.
Date of Judgment :: 19.09.2012
HON'BLE THE CHIEF JUSTICE MR.ARUN MISHRA
HON'BLE DR.JUSTICE SMT. MEENA V. GOMBER
Mr. G.K. Garg, Sr. Counsel with
MR. C.P. Sharma, for the appellant in DBCSA No.1215/2008.
Mr. S.N. Kumawat, AAG for the State.
Mr. D.G. Chaturvedi, for respondent Nos.1 & 2 in SAW No.1368/2008.
***
The Rajasthan Public Service Commission advertised 888 vacancies for the post of Lower Division Clerks in subordinate offices on 23.7.1986. Writ petitions were filed by the candidates challenging the action of the Government on the ground that appointments to be made on the District-wise basis, was illegal. The writ petitions were allowed by the Single Bench vide order dated 24.11.1990 and a direction was issued to the respondents to appoint the candidates who had secured 37.5 % marks or more irrespective of the fact whether they have filed writ petitions or not.
On 10.4.1991, the State Government preferred intra-court appeal [DB Civil Special Appeal No.107/1991 State of Rajasthan & Ors. Vs. Miss. Sunita Gupta] against the order dated 24.11.1990 passed by the Single Bench. The State Government pursuant to the interim order passed by the Division Bench of this Court prepared a fresh list of 906 vacancies.
On 7.5.1992, the Division Bench of this Court struck down the Rule 19 and 24 of the Rajasthan Subordinate Offices Ministerial Staff Rules, 1957 and directed the Government and RPSC to prepare the State-level selection list on merit of the unfilled posts out of 906 posts within four weeks not district-wise merit list and number of vacancies were to be informed to the Court. The State Government informed that there were 2597 vacancies as on 10.4.1991 inclusive of 906 posts already shown in the advertisement. On 27.9.1993, the Hon'ble Supreme Court decided the Special Leave to Appeal No.7114/93 along with SLP (C) No.8378/93 against the decision of this Court passed in D.B. Civil Special Appeal No.107/1991. Following order was passed by the Hon'ble Supreme Court-
It appears that the present selection was held for the vacancies which were available upto 1985-86. The result of the selection was declared on 17th April, 1989. When the matter was before the High Court, the Court directed the State Government to communicate to it the total number of vacancies available till 10th April, 1991. Accordingly, the State Government intimated that there were 2597 vacancies till April, 1991. The High Court thereafter directed that those who were successful in the results declared on the 17th April, 1989 should be accommodated in the said 2,597 vacancies.
It is the allegation of the writ petitioners in Writ Petition No.623/93 that besides 2,597 vacancies, there are some more vacancies and they are sought to be filled in by regularising the employees who were appointed on ad hoc basis from 1.1.85 till 31.3.90. There is a controversy with regard to the actual number of such vacancies. It is not necessary for us to go into that controversy. Whatever the number of vacancies the State Government will add them to 2,597 admitted vacancies up to 10th April, 1991 and accommodate the successful candidates from the selection already held in the said additional vacancies as well. The direction given by the High Court in the impugned order is therefore modified as follows:-
Those candidates who have secured more marks than those who are already appointed either on the State or the district level will be accommodated in the remaining vacancies out of the above 2,597 plus the vacancies upto 10.4.91 which are sought to be filled in by regularising the ad-hoc employees.
As far as the other successful candidates in the selection are concerned these who have secured more marks than the ones who are appointed will be given an opportunity to appear in the next selection by suitably relaxing their age for the purpose if they are over-aged.
The State Government to communicate to the State Public Service Commission the actual number of vacancies arising after 10th April, 1991 within six weeks from today. The State Public Service Commission to start the selection process within two months after the communication of the vacancies by the State Government and complete the selection process within four months thereafter.
Thereafter first contempt petition bearing No.27/94 was filed before the Hon'ble Supreme Court. The Hon'ble Supreme Court vide order dated 8.4.1994 held that 2,597 vacancies were there, unfilled 174 vacancies have been filled in and there were no more vacancies till 10-4-91. The vacancies occurring thereafter as per direction of the Hon'ble Supreme Court to be filled in by holding fresh examination and the candidates who have secured more marks than those already appointed would be given an opportunity to appear in the said examination by relaxing the age limit. Following order was passed,-
By an order of this Court dated 27th September, 1993, the respondent State Government were directed to take into consideration the vacancies, if any, arising upto 10th April, 1991. The State Government by its affidavit filed on 7.3.91 have stated that out of 2597 vacancies, the unfilled 174 vacancies have been filled in, in accordance with the merit list of the examination in question and as per the direction of this Court. There were no more vacancies till 10.4.91. The vacancies occurring thereafter are, as per the direction of this Court, to be filled in by holding a fresh examination and those candidates who secured more marks than those already appointed would be given an opportunity to appear in the said examination by relaxing the age limit. Nothing further is, therefore, required to be done in this matter. The time to hold the examination is extended upto 31.10.94. All the applications stand disposed of in terms of the above order.
Thereafter several contempt petitions were again preferred before the Hon'ble Supreme Court. They were decided along with the the Contempt Petition No.165/1999. The Hon'ble Supreme Court took note of the previous order and relied upon the affidavit filed by Inderjit Khanna, the then Chief Secretary of the State in which he stated that there were 3831 vacancies from 1st January, 1985 to 10th April, 1991 were 3831, whereas 3867 successful candidates of 1986 examination have been allocated to various districts and offers of appointment have been sent to them. The Hon'ble Supreme Court was satisfied with the affidavit of Shri Inderjit Khanna and concluded that there was no contempt, deliberate or otherwise, in not complying with the orders of this Court dated 27th September, 1993. Contempt Petitions were accordingly, dismissed. Following order was passed by the Hon'ble Supreme Court,-
By order dated 27th September, 1993, this Court had directed that on the basis of the selection which had taken place and the result declared on 17th April, 1989, vacancies which were available in the cadre of LDCs till 10th April, 1991 should be filled. In the said order, it was stated that according to the State Government there were 2597 vacancies till April 1991. The State Government was also directed to find out if there were any further vacancies between the period 1st January, 1985 and 10th April, 1991. These vacancies were also to be filled on the basis of the result of the aforesaid examination which was declared on 17th April, 1989. Thereafter, contempt petition was filed which on 8th April, 1994 was dismissed with the observation that out of 2597 vacancies only 174 vacancies were unfilled and no more vacancies till 10th April, 1991 existed.
Despite the aforesaid order, the present petition was filed alleging that number of vacancies were more than what had been disclosed.
Initially, Shri Arun Kumar, Chief Secretary of the State of Rajasthan had filed an affidavit which seems to indicate that the total number of vacancies as on 10th April, 1991 was 1823. It is the contention of the petitioners that the figure of 1823 was in addition to 2597, but we do not find any warrant for the same because the affidavit of Shri Arun Kumar does not so indicate. However a further affidavit of the present Chief Secretary Shri Inderjit Khanna has been filed. He has stated that after he took over as the Chief Secretary on 1st January, 2000 he has undertaken an exercise to find out whether this Court's order has been properly implemented. The number of vacancies determined by him, on the basis of the information which he had gathered, for the period 1st January, 1985 to 10th April, 1991 were 3831. This could be made available for successful candidates of 1986 examination. Against this 3867 successful candidates of 1986 examination have been allocated and we understand that offers of appointment have been sent to them.
We are not satisfied that the averments made by Shri Inderjit Khanna should be doubted. The number of vacancies now stipulated, namely, 3831 appear to be more than what had been indicated earlier. It is not possible to come to the conclusion that there has been any contempt, deliberate or otherwise, in not complying with the orders of this Court dated 27th September, 1993.
Contempt Petition (Civil) No.165/1999 and the connected petitions are accordingly dismissed.
In this Court also, contempt petitions were filed. Same were decided by a common order dated 10.02.2005 by Division Bench of this Court along with Contempt Petition No.226/04 (Ram Babu Sharma Vs. R.K. Nayar, Chief Secretary) in which the Division Bench has passed the following order:-
These contempt petitions have been filed alleging non-implementation of the judgment and order passed on 7th May, 1992 wherein it was directed that the Government shall make appointments as per the list on the un-filled posts, out of 906 posts, mentioned above, within four weeks, thereafter.
It appears that one Raja Ram Yadav along with others preferred a Special Leave Petition before the Supreme Court against the aforesaid judgment and order dated 7th May 1992 and the question therein arose regarding 248 vacancies as to whether they were filled or not in regard to which this contempt petition has been filed. The Supreme Court had summoned the Chief Secretary in the matter to ascertain whether all the vacancies which were directed to be filled by judgment and order of the Division Bench were in fact filled or not as the contempt petition had been filed before the Supreme Court also alleging non-fulfillment of 248 vacancies. The Supreme Court by order dated 4.9.2001, accepted the statement of the then Chief Secretary Shri Inderjit Khanna who had filed a detailed affidavit with regard to the actual vacancies and had stated therein that out of 906 vacancies which were existing had been filled 248 vacancies which were alleged not to have been filled. Learned Judges of the Supreme Court accepting this statement of the Chief Secretary, were pleased to hold therein that all vacancies which were ordered to be filled up by the High Court, have already been done. This order as already stated, was passed on 4.9.2001.
Strangely enough, the petitioners herein after several years filed a representation before the Chief Secretary, Government of Rajasthan requesting him to make appointments on 248 vacancies which according to their understanding remained unfilled inspite of the direction issued on 7.5.1992 and all these petitions for contempt have been filed alleging non-compliance of the order dated 7.5.1992.
We have heard learned counsel for the parties on these petitions for contempt and have also perused the orders of the Supreme Court passed from time to time in order to determine whether the respondent-State was guilty of contempt in any manner by not complying the order of the High Court by filling up all the vacancies which had been advertised.
We fail to understand that although the matter stood concluded before the Supreme Court and it was finally held after accepting the affidavit of the then Chief Secretary that all vacancies had been filled up and the contempt petitions before the Supreme Court were rejected, how a second round of litigation can be allowed to be raised by entertaining fresh contempt petitions before the High Court. Assuming for a moment, that the orders of the High Court were not complied in letter and spirit as per the statement made by the then Chief Secretary before the Supreme Court, then the remedy for the petitioners obviously will lie before the Supreme Court itself and not before the High Court as this Court has become functus officio even in regard to compliance of its own order since it was thrashed out after scrutiny before the Supreme Court and was held that all the vacancies including 248 vacancies were filled up. Therefore, the grievance, if any, in this regard could have been raised by the petitioners before the Supreme Court itself in view of their assertion that in fact all vacancies including 248 vacancies were not filled although the Chief Secretary had asserted so vide his affidavit before the Supreme Court. In so far as the High Court is concerned, it is legally not permissible to adjudicate upon a matter which stood concluded upto the Supreme Court where the controversy regarding filling up of all vacancies were set at rest in a special leave petition referred to herein before which had been preferred by similarly situated persons raising the same plea which has been urged in these contempt petitions.
Under the circumstances, all these contempt petitions stand dismissed. Notices stand discharged.
The Division Bench of this Court concluded that it is not permissible to further adjudicate upon a matter which stood concluded up to the Supreme Court and the contempt petitions were dismissed by the Hon'ble Supreme Court, as such, this Court also dismissed the contempt petitions.
Thereafter fresh contempt petition No.146/05 was filed before the Hon'ble Supreme Court which has been decided along with other contempt petition. The Hon'ble Supreme Court refused to interfere in the matter and permitted the petitioner to file writ petition in this Court highlighting the grievance that 248 vacancies have remained unfilled and to claim that the petitioner is entitled to be appointed against the said vacancies. The Hon'ble Supreme Court without expressing any view on the merits, dismissed the contempt petition with liberty to file a separate writ petition before this Court. Following order was passed by the Hon'ble Supreme Court,-
It appears that the appropriate course for the petitioner would be to file a substantive writ petition highlighting the grievance that 248 vacancies have remained unfilled and the petitioner is entitled to be appointed against the said vacancies.
Without expressing any view on the merits, we dismiss the contempt petition with liberty to the petitioner to file a separate substantive writ petition before the High Court.
The contempt petition is dismissed giving liberty to the petitioner to file a separate writ petition.
It is worthwhile to mention here that in compliance of the decision of the Hon'ble Supreme Court dated 27.9.1993, requisition was sent to the RPSC and RPSC on 1.12.1993 issued advertised giving age relaxation to the candidates of 1986 examination who had secured more marks than the candidates who had been appointed from the list of 1986 LDC examinations and the said examination was held for such candidates as directed by the Hon'ble Supreme Court.
The State Government ultimately had computed 3831 vacancies which has been noted by the Hon'ble Supreme Court in the following manner,-
S.No. Details about the vacancies No. of vacancies 1 Vacancies mentioned in the order dated 7.5.1992 of Hon'ble High Court and incorporated in the order dated 27.9.1993 of this Hon'ble Court.2597 2
Vacancies available in the Education Department after filling 246 vacancies. (Ref.Para 20) 658 (904-246) 3 Vacancies computed to be available for candidates from the select list of 1986 examination in equal number to adhoc employees whose services were regularised.535 4
Vacancies computed to be available for candidates from the select list of 1986 examination, in euqal number to the adhoc employees whose services have not been regularised.41
Total 3831 The aforesaid chart was mentioned in the affidavit of the Chief Secretary of the State filed before the Hon'ble Supreme Court in Contempt Petition No.165/99. In the following chart, allocations for appointment of the candidates were made to various districts from time to time,-
Period No. of candidates allocated for appointment
1. From July 89 to May, 90 1486
2. August 90 to April 91 18
3. September, 1991 899
4. November 1991 to August 92 4
5. 9 October, 1992 248
6. November 92 to February 93 4
7. 15 December, 1993 161
8. 31 December 93 to 30 July 94 121
9. August 94 to February 95 11
10. 23 October, 1999 24
11. April -May 2000 874
12. June to November 2000 17 Total 3867 Thus, it was contended before the Hon'ble Supreme Court that as against the total number of 3831 vacancies, 3867 successful candidates of 1986 examination had been offered the appointment on the basis of lists supplied by the RPSC from time to time and the order passed by the Hon'ble Supreme Court has been complied with.
The petitioner Bhonri Lal Sharma appellant in Civil Appeal No.1215/2008 has prayed for his appointment. Prayer has also been made to issue fresh list of appointment of other successful candidates of the 1986 examination.
In the return filed by the State in the case of Bhonri Lal Sharma (writ petition No.7080/2002) before the Single Bench, it was submitted that in view of the direction issued by the Hon'ble Supreme Court, the Commission issued a press note on 18.09.1999 according to which, the successful candidates had to submit their applications in prescribed form along with an affidavit upto 04.10.1999, for which the Commission also published the roll numbers of successful candidates including the roll number of petitioner. However, no application was filed by Bhonri Lal Sharma upto 4.10.1999. It was submitted belatedly, therefore his name was not mentioned in the list sent by the Commission. It was also submitted by Mr. S.N. Kumawat that last candidate appointed was having 54.55% marks whereas petitioner was having 53% marks only. It was further submitted that as against 3831 vacancies, 3867 successful candidates were allocated and there were no vacancies available, as such, it was not possible to make any further appointment.
The Single Bench after referring the orders passed by this Court and Hon'ble Supreme Court has held that in case there were unfilled vacancies, order of the Hon'ble Supreme Court does not come in the way and has directed 248 vacancies to be filled in as Hon'ble Supreme Court has permitted the petitioner to file writ petition in this Court. It has also been observed that the Supreme Court had taken cognizance of 248 vacancies as on 1.8.2005 and granted liberty to file the writ petition. Thus, the Single Bench has issued a direction to consider the case of the petitioners for appointment against 248 vacancies of LDCs which were vacant on 1.8.2005 in case less meritorious persons have been appointed either on the basis of district-wise list or state-wise list on the post of LDC. The appellant Bhonri Lal has preferred the intra-court appeal on the ground that as large number of vacancies are available, which ought to have been filled in by the State.
State has come up in the appeal on the ground that the order passed by the Hon'ble Supreme Court stood complied with. Two contempt petitions were dismissed by the Hon'ble Supreme Court. Contempt Petition was also dismissed by the Division Bench of this Court holding that there was due compliance of the order. Thus, it was not possible to grant any relief to the petitioners by directing further appointments to be made in case any higher meritorious candidate was deprived of. Hon'ble Supreme Court has observed in its order that age relaxation was to be granted to such candidates who have not been offered the appointment in spite of they being higher in merit. It was further submitted that Single Bench not only ordered appointments to be made but in the contempt petition which was filed, gave only 24 hours time to the State to issue appointment order. As such, appointment orders of 248 candidates had to be issued subject to decision of the appeal which was preferred by the State. The fact also remains that in DBCSA No.1215/2008, on 10.8.2009, the Division Bench of this Court stayed the operation of the impugned order dated 15.2.2008 passed by the Single Bench, if the impugned order has not been complied with. In the appeal preferred by the State also, vide order dated 12.8.2009, the Division Bench passed the order that in case judgment has been complied with, the judgment shall remain operative, otherwise the judgment shall remain stayed.
Mr. S.N. Kumawat, learned Additional Advocate General appearing on behalf of the State has submitted that the order passed by the Single Bench deserves to be set aside, in fact, 888 vacancies were advertised in the year 1986. Later on, the Rules were struck down in order to do the complete justice in terms of the direction issued by this Court. Only 907 vacancies were to be filled but as per the decision of the Hon'ble Supreme Court passed on 27.9.1993 in Special Leave to Appeal No.7114/93 in which it was ordered that those who have already been appointed either on the State or district level will be accommodated in the remaining vacancies out of the above 2597 plus the vacancies upto 10.4.91 which were sought to be filled in by regularizing the ad-hoc employees and the candidates who have secured more marks were to be given an opportunity to appear in the next selection. Pursuant to the direction issued by this Court, finally in the second contempt petition, the Hon'ble Supreme Court was apprised of the fact that for 3867 appointments, offers were issued and candidates were allocated to different districts whereas there were 3831 vacancies only.
Counsel further submitted that satisfied with the action taken by the State, the Hon'ble Supreme Court has already held that there was due compliance of the order and the candidates higher in merits who were still deprived of the appointments, were to be given further opportunity to stake their claim in the fresh examination by relaxing the age limit. Nothing further was required to be done in the matter. Pursuant to the direction issued by the Hon'ble Supreme Court, exercise was undertaken in the year 1999 and applications were invited from the successful candidates as per list and thereafter, they were allocated which action was reported to Hon'ble Supreme Court in Contempt Petition No.165/99 which was decided on 4.9.2001 and ultimately the contempt petition was dismissed. In view of the decision of the Hon'ble Supreme Court, in case any of the candidates have not joined, it was not open to undertake any further exercise. Only the candidates who were left out, were to be given a chance to appear in the fresh examinations. Thereafter examinations have been held thrice by advertising the vacancies. The petitioners could have staked their claim against the same and age relaxation could have been granted to them. The appointment orders could not have been ordered to be issued by Single Bench to 248 candidates subject to the condition imposed by the Single Bench, in case any lesser meritorious candidate has been appointed, as this aspect has already been taken into consideration by the Hon'ble Supreme Court in its decision.
Shri G.K. Garg, learned Senior Counsel with Mr. C.P. Sharma, learned counsel appearing on behalf of the appellant has submitted that intendment of the order passed by the Hon'ble Supreme Court was to fill up 3831 vacancies which were existing, in case they have not been filled in. He has submitted that more than 900 vacancies remained unfilled, thus appointments ought to have been offered to 900 candidates. Hon'ble Supreme Court has permitted the matter to be agitated in the writ petitions before this Court. Thus, the order passed by the Hon'ble Supreme Court in the contempt petitions could not have come in the way of the petitioner to maintain the writ petition by seeking requisite relief.
After hearing learned counsel for the parties at length and going through the various orders passed by the Hon'ble Supreme Court and Division Bench of this Court, it is apparent that Hon'ble Supreme Court in Special Leave to Appeal No.7114/93 decided on 27.9.93 has directed that those candidates who have secured more marks than those who were already appointed either on the State or the district level would be accommodated in the remaining vacancies out of the above 2597 plus the vacancies upto 10.4.91 which are sought to be filled in by regularizing the ad-hoc employees. It is not disputed that State Government has also added the posts of ad-hoc employees and withdrawn its circular which was issued for regularisation of the ad-hoc employees and has offered those posts also to the candidates who have secured more marks than those who have been already appointed either on the State or the district level.
The Hon'ble Supreme Court at the same time has further directed that as far as the other successful candidates in the selection are concerned who have secured more marks than the ones who are appointed would be given an opportunity to appear in the next selection by relaxing their age for the purpose if they are over-aged. The order passed by the Hon'ble Supreme Court in the first contempt petition on 8.4.1994 quoted-above indicates that there was compliance of the order and the State Government was directed to hold fresh examination and those candidates who secured more marks than those already appointed would be given an opportunity to appear in the said examination by relaxing the age limit and nothing further was required to be done. Thereafter, fresh contempt petition was filed bearing No.165/99 which was decided along with other contempt petitions. It was submitted before the Hon'ble Supreme Court that number of vacancies were much more than what had been disclosed. The affidavit filed by Shri Inderjit Khanna, the then Chief Secretary has been taken into consideration and it was found that there were 3831 vacancies for the period 1.1.1985 to 10th April, 1991 which could be made available for the successful candidates of 1986 examination. As against that, 3867 candidates of 1986 examination have been allocated and offers of appointment have been sent to them. Thus, contempt petitions were dismissed. In fact nothing further was required to be done as it was not perpetual exercise which was to be undertaken and once order stood complied with as held by the Hon'ble Supreme Court, no further exercise was permissible.
The Hon'ble Supreme Court has made it clear that in case any meritorious candidate has been deprived of, he has to stake his claim in the fresh examination by grant of age relaxation if required. The Hon'ble Supreme Court had extended the time for holding the examination upto 31.10.94. In compliance of order, examination was held.
In view of the aforesaid decision of the Hon'ble Supreme Court if any of the candidates who have secured more marks than those who were appointed and could not be appointed, were required to appear in the next selection examination by relaxing the age limit. They could not have prayed for appointment once the exercise was undertaken even subsequently in the year 1999 offers of appointments were issued and due compliance of the order noted by the Hon'ble Supreme Court was made not once but twice.
When we come to the merits of the case, no doubt about it that the order passed by the Hon'ble Supreme Court has to prevail in which it was directed that 2597 plus the vacancies upto 10.4.91 which were proposed to be filled in by regularizing the ad-hoc employees, were to be filled by the successful candidates of the 1986 examinations. Once the orders had been complied with, offers of appointments were made and no waiting list was prepared and waiting list is also kept valid for six months, then as per the Hon'ble Supreme Court, in case any meritorious candidate was left out, he could have staked his claim in the fresh examination.
Writ petition has been filed by the petitioner Bhonri Lal in the year 2002. The submission made before the Hon'ble Supreme Court as mentioned in the order dated 1.8.2005 was to the effect that 248 vacancies have remained unfilled. It was not the finding given by the Hon'ble Supreme Court but case of the petitioner was stated. The Hon'ble Supreme Court did not express any view on the merits and dismissed the contempt petition with liberty to file writ petition in this Court. The Single Bench has found that the Hon'ble Supreme Court had taken cognizance of 248 vacancies and granted liberty to file writ petitions in this Court, hence they were supposed to be allowed in the peculiar facts and circumstances of the case.
Considering the chequered history of the case, 888 vacancies were advertised and 3867 candidates were offered appointments and were allocated to various districts. In the peculiar facts and circumstances of the instant case, considering the number of vacancies advertised, number of vacancies filled in and the decision of the Hon'ble Supreme Court in contempt petition and the main petition, no further indulgence could have been made by the Single Bench. As the option was available to the higher meritorious candidates to appear in the fresh examination and thrice the examination has been held thereafter but they did not appear in the examination. Considering the matter related to 1986 examination and the appointments were ordered to be made by the impugned order passed by the Single Bench as against 248 posts, the whole exercise was uncalled for in the peculiar facts and circumstances of the instant case. The Single Bench was unduly influenced by the fact mentioned in the order passed by the Hon'ble Supreme Court that 248 vacancies were stated to be existing by the petitioners before the Hon'ble Supreme Court, in fact the intendment of the order passed by the Hon'ble Supreme Court was not properly appreciated. No opinion was expressed on merits of the case by the Hon'ble Supreme Court.
In the instant case, no further exercise was warranted as the Hon'ble Supreme Court in Surinder Singh & Ors. Vs. State of Punjab & Anr. (1997) 8 SCC 488 has laid down that waiting list cannot be used as a perennial source of recruitment for filling up vacancies not advertised. In the instant case, in compliance of the order of the Hon'ble Supreme Court, 3831 vacancies were worked out and offers were made to 3867 candidates whereas only 888 vacancies were advertised. Thus, when there was no waiting list, in our opinion, no further direction could have been issued to offer further appointment. Direction was also issued to give appointment to the candidates in the instant case considering the facts and circumstances as the rule was struck down regarding preparing merit-list district-wise. In the instant case, appointments have been made in excess over and above the vacancies advertised and the order passed by the Hon'ble Supreme Court stood complied with by offering orders of appointment to 3867 candidates as held by Hon'ble Supreme Court in contempt petitions.
In Secretary, A.P. Public Service Commission Vs. B. Swapna & Ors. (2005) 4 SCC 154, the Hon'ble Supreme Court has laid down that the rank list cannot operate perennially. The Hon'ble Supreme Court in Union of India & Ors. Vs. B. Valluvan & Ors. (2006) 8 SCC 686 has laid down that period of operation of select list is fixed, generally for a period of one year. It can be extended only by the State and not by the Court. In the instant case, there was no such waiting list and once order stood complied with and contempt petitions were dismissed by the Hon'ble Supreme Court and Division Bench of this Court, we find that no case for further indulgence was made out.
In Jitendra Kumar & Ors. Vs. State of Haryana & Anr. (2008) 2 SCC 161, the Apex Court held that excess appointments against advertised posts cannot be made in the context of Haryana Civil Service (Executive Branch) and Allied Service and Other Services Common/Combined Examination) Act, 2002. Though, in the instant case, they have been made in excess in the peculiar facts and circumstances of the case. Even offers were made to large number of candidates and for remaining candidates who were higher in merits, appropriate directions were issued to appear in next examination. No further exercise was called for over and above what was undertaken in the year 1999.
It has been laid down by the Hon'ble Supreme Court in Mukul Saikia & Ors. Vs. State of Assam & Ors. (2009) 1 SCC 386 that excess candidates have no legal right to be appointed as against the posts which were not advertised and for which no selection process was undertaken. In the instant case, requisite number of candidates have been offered the appointment as directed by Hon'ble Supreme Court and due compliance of the order has been noted by the Hon'ble Supreme Court. Thus, it would not be appropriate to direct further appointments to be made in the peculiar facts and circumstances of the case, that too, after lapse of 25 years. In fact, there were 34 petitioners before the Single Bench who were praying for their appointments and Single Bench has directed 248 appointments to be made whereas the order passed by the Hon'ble Supreme Court stood complied with.
In view of the aforesaid discussion, we find that the order passed by the Single Bench cannot be allowed to sustain in the peculiar facts and circumstances of the case.
Mr. D.G. Chaturvedi, learned counsel appearing for the respondents No.1 and 2 (DBSAW No.1368/08) submits that the petitioner has already joined, it would not be appropriate to remove him. However, as the appointment was subject to decision of the appeal, no right can be accrued on the basis of the compliance made by the State in the aforesaid manner It is trite law that delay defeats right of the incumbent who have not approached to the Court praying for any kind of relief. Merely on the ground of delay itself, the case of petitioner stood on a different footing and no indulgence could have been made by the Single Bench in the facts and circumstances of the case.
The appeals preferred by the State of Rajasthan are allowed and the appeal preferred by the appellant-Bhonri Lal is dismissed. Stay petition is also disposed off. The impugned order is set aside. Cost is made easy.
(DR. MEENA V. GOMBER),J. (ARUN MISHRA),CJ. Praveen All the corrections made in the judgment/order have been incorporated in the judgment/order being emailed. Praveen Daiya, P