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 3, Cited by 7]

Supreme Court of India

Thote Bhaskara Rao vs A.P. Public Service Commission And ... on 25 November, 1987

Equivalent citations: 1988 AIR 830, 1988 SCR (2) 35, AIR 1988 SUPREME COURT 830, 1988 LAB IC 989, 1987 5 JT 464, 1988 (1) ATLT 30, (1988) 2 LAB LN 154, 1988 UJ(SC) 1 283, 1987 SCC (SUPP) 587, (1987) 4 JT 464 (SC), 1988 SCC (L&S) 251, (1988) 1 CURLR 128

Author: L.M. Sharma

Bench: L.M. Sharma, A.P. Sen

           PETITIONER:
THOTE BHASKARA RAO

	Vs.

RESPONDENT:
A.P. PUBLIC SERVICE COMMISSION AND OTHERS.

DATE OF JUDGMENT25/11/1987

BENCH:
SHARMA, L.M. (J)
BENCH:
SHARMA, L.M. (J)
SEN, A.P. (J)

CITATION:
 1988 AIR  830		  1988 SCR  (2)	 35
 1987 SCC  Supl.  587	  JT 1987 (4)	464
 1987 SCALE  (2)1166
 CITATOR INFO :
 D	    1988 SC1369	 (15)


ACT:
     Andhra Pradesh  State  Judicial  Service  Rules:  Rules
2(15)(a) and  12-District Munsif-Recruitment  of-Eligibility
conditions-Experience	in    'Government   Service'-Whether
service	 in   Hindustan	 Shipyard,  a  Government  of  India
Undertaking can be equated to 'Government service.'.
     Constitution  of  India,  1950:  Articles	12  and	 14-
Hindustan Shipyard, a Government of India undertaking-Though
'State' for purposes of Part III of the Constitution-Whether
service	  in	such   undertaking   'Government   service'-
Classification based  on difference  in	 nature	 of  service
under Government  and that of other services- Whether valid-
Proviso to  Rule 12 of Andhra Pradesh State Judicial Service
Rules-Validity of.



HEADNOTE:
%
     The appellant  who had  enrolled himself as an Advocate
on 24.2.77  and	 practised  law	 till  1.4.81  when  he	 was
appointed in  the service  of  the  Hindustan  Shipyard,  an
undertaking owned  by the  Government of  India, applied for
the  post   of	a   District  Munsif,  in  pursuance  of  an
advertisement dated  25.4.84 issued by the respondent No. 1-
Andhra Pradesh	Public Service Commission for filling up, by
direct recruitment,  of vacancies reserved for the Scheduled
Castes. His  application was  rejected by the respondent No.
I, as  in its  opinion, he  did	 not  fulfil  the  necessary
qualification fixed  under Rule	 12 of	the  Andhra  Pradesh
State Judicial	Service Rules and was, therefore, ineligible
for appointment.
     The appellant  challenged the aforesaid decision before
the High Court. A Single Judge allowed the writ petition and
directed the  first respondent	to consider  the appellant's
candidature.  The   Letters  Patent   Appeal  filed  by	 the
respondent was allowed and the writ petition was dismissed.
     In the appeal by special leave, the appellant contended
that as	 he had practised for a requisite period immediately
prior to his entering
36
service of  Hindustan Shipyard,	 an undertaking owned by the
Government of  India, he  must be  held to  be qualified for
appointment, that  no distinction  ought to  be made between
experience acquired in Government service and the one in any
other service,	whether public	or private  in nature,	that
this discrimination was illegal and ultra vires and that the
word "Government" should be deleted from the proviso to Rule
12 so  as to  save it  from the	 vice of discrimination. The
respondents opposed  the  appeal  on  the  ground  that	 the
appellant was not in Government service.
     Dismissing the appeal,
^
     HELD:  1.1	 There	is  no	doubt  that  the  expression
"Government service"  mentioned in the proviso to Rule 12 of
the Andhra  Pradesh State  Judicial Service  Rules  includes
service either	under the State Government or the Government
of India.  Sub-rule (15)(a)  of Rule  2	 explains  that	 the
expression "recruited  direct" would  refer to	a  candidate
including a  person in the service of Government of India or
the Government	of State to be recruited directly subject to
service conditions mentioned therein. [39A-B]
     In the instant case, the Hindustan Shipyard, although a
fully owned  undertaking of the Central Government cannot be
equated with  the Government or State except for the purpose
of part	 III of	 the Constitution.  The	 undertaking  has  a
separate legal	entity. The  expression "State"	 does not by
reason	of  Article  12	 of  the  Constitution	include	 the
undertaking except  for the  limited purpose  which  is	 not
attracted in  the present  case. The appellant who is in the
service of Hindustan Shipyard and is wt serving directly the
Union of India cannot take advantage of the proviso. [38E-F]
     1.2  What	 is  forbidden	 by  the   Constitution	  is
discrimination between	persons	 who  are  substantially  in
similar circumstances or conditions. An equal treatment does
not  arise   as	 between   persons  governed   by  different
conditions  and	 different  sets  of  circumstances.  It  is
obviously permissible  to classify  persons into  groups and
such groups  may  be  differently  treated  if	there  is  a
reasonable basis for such difference or distinction. [39C-D]
     Having  regard  to	 the'difference	 in  the  nature  of
service under the Government and that of the other services,
therefore, a  classification based  on that  line cannot  be
struck down  on the  ground of	illegal discrimination.	 The
Proviso to  Rule 12  must be held to be valid and effective.
[39D-E]
37



JUDGMENT:

CIVIL APPELLATE JURISDICTION: Civil Appeal No. 3400 of 1987.

From the Judgment and order dated 23.1.1986 of the Andhra Pradesh High Court in Writ Appeal No. 22 of 1985.

M.K. Ramamurthi, Attar Singh and G.N. Rao for the Appellant.

T.V.S.N. Chari for the Respondents.

The Judgment of the Court was delivered by SHARMA, J. The appellant's application for appointment as a District Munsif by the State of Andhra Pradesh in the quota reserved for Scheduled Castes was rejected by the Andhra Pradesh Public Service Commission (briefly described as the 'Commission'), respondent No. 1, which the appellant challenged before the Andhra Pradesh High Court by a writ petition. The learned Single Judge allowed the prayer and directed the first respondent to consider the candidature of the appellant for the appointment in question. The respondents challenged the decision under Clause 15 of the Letters Patent in the High Court in Writ Appeal No. 22 of 1985. The appeal was allowed and the writ petition was dismissed. We have granted leave under Article 136 of the Constitution allowing the appellant to appeal against the said decision.

2. The appointment of District Munsifs is regulated by Andhra Pradesh State Judicial Service Rules (hereinafter referred to as the Rules). In response to an advertisement issued by the 'Commission' for filling up a large number of vacancies of District Munsifs by direct recruitment, the appellant applied. Subsequently a second advertisement was issued on 27.5.1984 with reference to vacancies reserved for Scheduled Castes, and the appellant made a second application. His present claim is with respect to these reserved posts.

3. After passing the Law Examination the appellant got himself enrolled as an Advocate on the rolls of the State Bar Council on 24.2.1977 and practised law till 31.3.1981. On 1.4.1981 he was appointed in the service of Hindustan Shipyard, an undertaking owned by the Government of India, and claims to have remained in charge of the legal cell. As stated earlier, he applied in pursuance of the second advertisement dated 27.5.1984 notified by the 'Commission-

38

In the opinion of the 'Commission' the appellant did not fulfil the necessary qualification fixed under the Rules, and was therefore ineligible for appointment.

4. The Rules have laid down three modes for appointment, namely, by direct recruitment, by promotion and by transfer. Rule 12 requires inter alia as an essential qualification for a candidate for appointment as a District Munsif that he should be in actual practice and should have been so engaged for not less than 3 years in a court of civil or criminal jurisdiction. Since the appellant was not in actual law practice, reliance has been placed on his behalf on the Proviso tc the aforementioned Rule, which is quoted below:

"Provided that in the case of a person who is already in Government service and who applied for appointment to the post of District Munsif by direct recruitment, he must have actually practised for a period of not less than 3 years immediately prior to the date of his entering the Government service."

5. It is contended that as the appellant had practised for a requisite period immediately prior to the date of his entering the service of Hindustan shipyard, he must be held to be qualified for appointment. The appellant's claim is being refuted by the respondents on the ground that he was not in Government service. The stand of the respondents appears to be well founded. The Hindustan Shipyard, although a fully owned undertaking of the Central Government, cannot be equated with the Government or State except for the purposes of Part-III of the Constitution. The undertaking has a separate legal entity. The expression "State" does not by reason of Article 12 of the Constitution include the undertaking except for the limited purpose which is not attracted in the present case.

6. Mr. Ramamurthy, the learned counsel for the appellant, appreciating this position, contended that the word "Government'. should be deleted from the Proviso mentioned above, so as to save it from the vice of discrimination. The argument is that no distinction ought to be made between the experience which a candidate acquires in Government service and the experience one acquires in any other service, whether public or private in nature. The learned counsel urged that it is true that the appellant cannot claim to be qualified on the strength of the Proviso as it stands now but to save it from being struck down as illegal, the Court should omit the word 'Government'.

39

7. There is no doubt that the expression "Government service" mentioned in the Proviso includes service either under the State Government or the Government of India. Sub- rule (15)(a) of the definition Rule 2 explains that the expression "recruited direct" would refer to a candidate including a person in the service of Government of India or the Government of a State to be recruited directly subject to certain conditions mentioned therein. The learned counsel for the respondents, therefore, rightly said that a servant under the Government of India must be included within the scope of the Proviso. Mr. Ramamurthy, learned counsel for the appellant, fairly conceded that the appellant who is in the service of Hindustan Shipyard and is not serving directly the Union of India cannot take advantage of the Proviso, if the same as it stands is held to be legally valid. The attack is on its vires on the ground of illegal discrimination. We do not find any merit in this submission. What is forbidden by the Constitution is discrimination between persons who are substantially in similar circumstances or conditions. An equal treatment does not arise as between persons governed by different conditions and different sets of circumstances. It is obviously permissible to classify persons into groups and such groups may be differently treated if there is a reasonable basis for such difference or distinction. Having regard to the difference in the nature of service under the Government and that of the other services, therefore, a classification based on that line cannot be struck down on the ground of illegal discrimination. The Proviso in question must be held to be valid and effective

8. The High Court in the writ appeal while upholding the Proviso has interpreted it differently which does not appear to be correct. However, since the learned counsel for the respondents while defending the decision whereby the appellant's writ application was rejected, has stated that the interpretation put by the Division Bench was not correct and he does not support it, it is not necessary to consider that aspect in detail.

9. In view of our finding in paragraph 7 above, upholding the validity of the Proviso, as it is, the appellant must fail. Before closing, however, we would like to point out that the appellant cannot succeed even if the enabling provision in the Proviso relaxing the qualification clause of Rule 12 is held to be ultra vires. Besides, we have serious doubt whether a court can reframe a rule and give effect to it as suggested on behalf of the appellant, but we do not consider it necessary to deal with this aspect any further. In the result, the appeal fails and is dismissed but, in the circumstances, without costs.

N.P.V.					   Appeal dismissed.
40