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 15, Cited by 0]

Rajasthan High Court - Jaipur

Dr B S Meena vs State Education Department Ors on 3 October, 2018

Bench: Mohammad Rafiq, Goverdhan Bardhar

      HIGH COURT OF JUDICATURE FOR RAJASTHAN
                  BENCH AT JAIPUR

           D.B. Civil Writ Petition No.7557/2018
                               With
         D.B. Civil Misc. Stay Application No.5641/2018

Dr. B.S. Meena Son Of Late Shri M.l. Meena, By Caste Meena,
Resident Of Quarter No. 6, Mahila Chikitsalaya, Sanganeri Gate,
Jaipur.
                                                   ----Petitioner
                            Versus
1.    State Of Rajasthan, Through Its Secretary, Medical
      Education Department, Government Of Rajasthan,
      Government Secretariat, Jaipur.
2.    Department Of Personnel, Government Of Rajasthan,
      Through Its Principal Secretary, Department Of Pe,
      Government Of Rajasthan, Government Secretariat,
      Jaipur.
3.    Principal And Controller, Sawai Man Singh Medical College
      And Attached Hospitals, JLN Marg, Jaipur
                                                ----Respondents
                        Connected With
           D.B. Civil Writ Petition No.7556/2018
                               With
         D.B. Civil Misc. Stay Application No.5640/2018

Dr. Pradeep Sharma Son Of Late Dr. Rameshwar Sharma, By
Caste Sharma, Resident Of B-32, Vijay Path, Tilak Nagar, Jaipur
                                                   ----Petitioner
                            Versus
1.    State Of Rajasthan, Through Its Secretary, Medical
      Education Department, Government Of Rajasthan,
      Government Secretariat, Jaipur.
2.    Department Of Personnel, Government Of Rajasthan,
      Through Its Principal Secretary, Department Of Pe,
      Government Secretariat, Jaipur.
3.    Principal And Controller, Sawai Man Singh Medical College
      And Attached Hospitals, JLN Marg, Jaipur
                                                ----Respondents
           D.B. Civil Writ Petition No.9335/2018
                               With
         D.B. Civil Misc. Stay Application No.7055/2018
                               AND
         D.B. Civil Misc. Stay Application No.7056/2018

1.    Dr. U.S. Agarwal S/o Late Shri Manohar Lal Agarwal, R/o
      397, Shri Gopal Nagar, Gopalpura Byepass, Jaipur,
      Rajasthan. Presently Working As Principal And Controller
                                (2 of 55)           [CW-7557/2018]


      Of The S.M.S. Medical Collage And Attached Hospital
      Jaipur, Rajasthan.
2.    Dr. S.K. Jain S/o Late Shri M.C. Jain, R/o 230, Himmat
      Nagar, Gopalpura Mod, Jaipur, Rajasthan, Presently
      Working As Additional Principal S.M.S. Medical Collage,
      Jaipur, Rajasthan.
                                                 ----Petitioners
                           Versus
1.    State Of Rajasthan Through Chief Secretary, Government
      Of Rajasthan, Government Secretariat, Jaipur, Rajasthan.
2.    The Special Secretary To The Government, Finance
      Department, Government Of Rajasthan, Secretariat,
      Jaipur, Rajasthan.
3.    The Principal Secretary, Medical Education, Government
      Secretariat, Jaipur, Rajasthan.
                                               ----Respondents
          D.B. Civil Writ Petition No.9550/2018
                              With
        D.B. Civil Misc. Stay Application No.7220/2018

1.    Dr. V.d. Sinha S/o Shri H.d. Sinha, Presently Posted As
      Head Of The Department, Neurosurgery, Sms Medical
      College, Jaipur And Resident Of 53, Mojo Colony Malviya
      Nagar, Jaipur.
2.    Dr. Vinay Tomar S/o Shri P.S. Tomar, Presently Posted As
      Head Of The Department, Urology, SMS Medical College,
      Jaipur And Resident Of C-314A, Hari Marg, Malviya Nagar,
      Jaipur, Rajasthan.
                                                 ----Petitioners
                           Versus
1.    State Of Rajasthan Through Chief Secretary, Government
      Of Rajasthan, Government Secretariat, Jaipur, Rajasthan.
2.    The Special Secretary To The Government, Finance
      Department, Government Of Rajasthan, Secretariat,
      Jaipur, Rajasthan.
3.    The Principal Secretary, Medical Education, Government
      Secretariat, Jaipur, Rajasthan.
                                               ----Respondents
         D.B. Civil Writ Petition No.11372/2018
                              With
        D.B. Civil Misc. Stay Application No.8673/2018

Dr. Rajendra Kumar Gokhroo Son Of Lt. Sh. H C Gokhroo, By
Caste Jain, Resident Of 22/16, Vaishali Nagar, Ajmer.
                                                  ----Petitioner
                           Versus
1.    State Of Rajasthan Through Its Secretary, Medical
      Education Department, Government Of Rajasthan,
                                                   (3 of 55)           [CW-7557/2018]


                        Government Secretariat, Jaipur.
                 2.     Department Of Personal, Government Of Rajasthan,
                        Through Its Principal Secretary, Department Of Per,
                        Secretariat, Jaipur.
                 3.     Department Of Medical, Health And Family Welfare,
                        Government Of Rajasthan Through Its Principal Sec,
                        Secretariat, Jaipur.
                                                                  ----Respondents
                            D.B. Civil Writ Petition No.14571/2018
                                                 With
                          D.B. Civil Misc. Stay Application No.11502/2018

                 Dr. Naresh N. Rai, Son Of Shri Nihal B. Rai, Aged About 61 Years,
                 Resident Of 1/3, Medical College Campus, Rangbari Road, Kota
                 (Raj).
                                                                     ----Petitioner
                                              Versus
                 State Of Rajasthan Through Its Chief Secretary, Government Of
                 Rajasthan Secretariat, Jaipur.
                                                                   ----Respondent
                 Advocates who appeared in the cases:


                 For Petitioner(s)     :   Mr. Rajendra Kumar Soni with
                                           Mr. Vishal Soni in Writ Petitions
                                           No.7557/2018, 7556/2018
                                           Mr. Mahendra Shah with
                                           Mr. Raja Ram Choudhary and
                                           Mr. Kamlesh Sharma, in Writ Petitions
                                           No.9335/2018,            9550/2018,
                                           14571/2018
                                           Mr. Vinay Mathur in Writ Petition
                                           No.11372/2018
                 For Respondent(s)     :   Mr.   Rajendra    Prasad,    Additional
                                           Advocate General, assisted by
                                           Mr. Karan Tibrewal
                                           Mr. Y.S. Jadaun for Mr. S.K. Gupta,
                                           Additional Advocate General
                                           Mr. Ajeet Kumar Sharma, Senior
                                           Counsel, assisted by
                                           Mr. V.K. Sharma, for interveners
                                           Mr. Prakhar Gupta for
                                           Mr. R.P. Singh, Senior Advocate
                                           Mr. Himanshu Jain and
                                           Mr. Shishupal Singh


                          HON'BLE MR. JUSTICE MOHAMMAD RAFIQ
                         HON'BLE MR. JUSTICE GOVERDHAN BARDHAR
                                          ORDER
//Reportable//
                 03/10/2018
                                          (4 of 55)               [CW-7557/2018]

Per Hon'ble Mr. Justice Mohammad Rafiq:

     Since all these writ petitions involve similar questions of the

facts and the law, they were heard together and are being decided

by this common judgment.

     The petitioners in all these writ petitions are senior doctors in

different branches of super-speciality and holding administrative

positions in different Medical Colleges of the State Government.

They have approached this court with a common grievance

challenging that part of second proviso to Rule 56 of the Rajasthan

Service Rules, 1951, (for short, 'the RSR') introduced vide

amendment       by Notification dated          30.03.2018, which,          while

enhancing the age of superannuation in respect of MBBS degree

holder   Medical     Teachers     of    the   Rajasthan       Medical   Service

(Collegiate    Branch)    from    62     to   65     years,   restricted   their

continuation     during    the        enhanced       period   only   on    non-

administrative posts. At the time of issuance of the impugned

Notification dated 30.03.2018, petitioner Dr. B.S. Meena in Writ

Petition No.7557/2018 was working on the post of Medical

Superintendent, Mahila Chikitsalaya, Jaipur, petitioner Dr. Pradeep

Sharma in Writ Petition No.7556/2018 was working on the post of

Professor      and    Head       of     Department        (Psychiatric)     and

Superintendent, Psychiatric Centre, Jaipur, petitioners Dr. U.S.

Agarwal and Dr. S.K. Jain in Writ Petition No. 9335/2018 were

respectively working on the post of Principal & Controller and

Additional Principal, S.M.S. Medical College and attached Hospitals

thereto, Jaipur, petitioners Dr. V.D. Sinha and Dr. Vinay Tomar in

Writ Petition No.9550/2018 were respectively working on the post

of Head of Department, Neurosurgery, and Head of Department,

Urology, S.M.S. Medical College, Jaipur, petitioner Dr. Rajendra
                                   (5 of 55)           [CW-7557/2018]



Kumar Gokhroo in Writ Petition No.11372/2018 was working on

the post of Principal and Controller, J.L.N. Medical College, Ajmer,

and petitioner Dr. Naresh N. Rai in Writ Petition No.14571/2018

was working on the post of Additional Principal, Government

Medical College, Kota.

     Indisputably, the conditions of service of all the petitioners

are regulated by the Rajasthan Medical Services (Collegiate

Branch) Rules, 1962, they being the members of the cadre of the

Rajasthan Medical Services (Collegiate Branch). So far as their age

of superannuation is concerned, the conditions of their services in

this behalf were regulated by Rule 56 of the Rajasthan Service

Rules, 1951 (for short, 'RSR'), which, while originally provided as

under:

     "56. The date of compulsory retirement of a
     Government servant would be the afternoon of the last
     day of the month in which he attains the age of 60
     years.

     Provided that the provisions of age of compulsory
     retirement, as contained in this rule, shall not be
     applicable in the case of Government servants who are
     in service after attaining the age of compulsory
     retirement either on reemployment or on extension in
     service."

     The second proviso of Rule 56 of the RSR was introduced by

way of amendment vide Notification dated 31.03.2016 in the

following terms:-

     "Provided further that the age of superannuation in
     respect of MBBS degree holder Medical Teachers of the
     Rajasthan Medical Service (Collegiate Branch) and
     MBBS degree holder Officers of the Rajasthan Medical &
     Health Service shall be 62 years."

     The effect of the aforesaid amendment was that while the

age of retirement of all other Government servants continued to

be 60 years but in the case of MBBS degree holder Medical
                                        (6 of 55)             [CW-7557/2018]


Teachers of the Rajasthan Medical Service (Collegiate Branch) and

MBBS degree holder Officers of the Rajasthan Medical & Health

Service, it stood uniformly extended to 62 years.

        A photostat copy of the note-sheet of the official file, on

which the proposal for enhancing the age of retirement from 62 to

65 years was dealt with, has been placed on record. It is evident

therefrom that the proposal for enhancing the age of retirement

was mooted taking clue from similar provision introduced by the

Department of Personnel, Government of India, vide Notification

dated 05.01.2018. Therein also, a similar rider was placed on

continuation of the General Duty Medical Officers and Specialists

included in the category of non-teaching and public health services

on administrative posts after the age of 62 years, even though

their    age   of   retirement   was    extended   to   65    years.   The

Government of Rajasthan facing the dearth of Teachers in the field

of medical education for teaching the students and doctors in

super-speciality for treatment of the needy patients, introduced

the third proviso to Rule 56 of the RSR vide notification dated

30.03.2018, which reads thus:-

        "Provided further that the age of superannuation in
        respect of MBBS degree holder Medical Teachers of the
        Rajasthan Medical Service (Collegiate Branch) shall be
        65 years. After attaining the age of 62 years, the
        services of such Medical Teachers shall be placed on
        Non Administrative positions only.

        The age of superannuation in respect of MBBS degree
        holder Officers of the Rajasthan Medical & Health
        Service shall remain 62 years."

        Clearly, the State Government did not extend the age of

retirement of MBBS degree holder Officers of the Rajasthan

Medical & Health Service, which continued to remain 62 years, but
                                             (7 of 55)                [CW-7557/2018]


only extended the age of retirement of medical teachers with the

aforesaid rider. The petitioners are not aggrieved by extension of

age of retirement from 62 to 65 years, rather this amendment is

beneficial to them. However, they have assailed the constitutional

validity of the latter part of the aforesaid proviso, which restricts

their continuation in service on administrative position beyond the

age of 62 years.

       Mr. Mahendra Shah, the learned counsel for the petitioners in

Writ Petitions No.9335/2018, 9550/2018 and 14571/2018, has

argued that even though the State Government is empowered to

prescribe the age of superannuation of the Medical Teachers, but

Entry 25 List III (State List) Schedule VII of the Constitution,

which gives such power to the State Government, is itself subject

to Entry 66 List I (Union List) Schedule VII of the Constitution.

The Parliament has by virtue of the said Entry, enacted the Indian

Medical Council Act, 1956. The Medical Council of India, in

exercise of the powers conferred by Section 33 of the Indian

Medical Council Act, 1956 (Act of 1956) and with the previous

sanction of the Central Government, promulgated the Medical

Council of India Minimum Qualifications for Teachers in Medical

Institutions Regulations, 1998 (for short, 'the MCI Regulations'),

with    the   object        of   prescribing    minimum        qualification   and

experience for appointment of medical teachers in various

departments         of    medical    colleges     and     institutions    imparting

graduate      and        post-graduate   medical        education    to   maintain

standard of teaching. Regulation 3 of the MCI Regulations,

amended       in    the     year    2009,      provides    that     the   minimum

qualifications for appointment as a teacher in various departments
                                   (8 of 55)            [CW-7557/2018]


of a medical college or institution imparting graduate and post-

graduate education shall be as specified in the Schedules I and II

annexed thereto. The learned counsel for the petitioners made

specific reference to Clause 1A of Schedule-I appended to the MCI

Regulations, to argue that the maximum age limit upto which a

person can be retained or granted extension in service on the post

of Medical Teacher, Dean or Principal or Director, as the case may

be, shall be 70 years. It is argued that Clause 8 of the Schedule-I

provides the "names of the teaching posts, academic qualifications

and the teaching or research experience" required for each

teaching post are given in Table-1 in respect to graduate and post-

graduate higher speciality courses and in Table-2, in respect of

super-speciality courses. Table-1 appended to the MCI Regulations

provides that preference for appointment on the posts of

Principal / Dean / Director of Medical Institution, may be given to

the Head of Department. The argument therefore is that if a

candidate is not allowed to continue as Head of Department

beyond the age of 62 years, he shall forever lose the chance to

become either Principal or Dean or Director of Medical Institutions.

     Mr. Mahendra Shah, the learned counsel argued that the post

of Principal has been encadered in the MCI Regulations and not in

the Rajasthan Medical Services (Collegiate Branch) Rules, 1962

(for short, 'the Rules of 1962'), even though a mention of the post

of Principal is made in Rule 3(f) of the Rules of 1962. Putting such

a rider would tantamount to altering the conditions of service of

the petitioners. The post of Principal is filled in from amongst the

eligible Senior Professors through selection by the Selection

Committee. The learned counsel has referred to order dated
                                         (9 of 55)                 [CW-7557/2018]


28.01.2015 of the Deputy Secretary to the Government, Medical

Education (Gr-1) Department, Government of Rajasthan, Jaipur

(Annexure-1), by which petitioner Dr. U.S. Agarwal, who was a

Senior Professor of Skin & VD, Medical College, Jaipur, was, on

recommendation       of   the   Selection       Committee,       selected    and

substantively appointed as Principal & Controller of S.M.S. Medical

College and attached Hospitals, Jaipur. He became "Member of

Service", having acquired lien on the post of Principal, and would

have the right to continue on such post till the age of

superannuation. Once the age of retirement has been enhanced

from 62 to 65 years, there is no justification whatsoever in not

continuing     the   petitioners   on     the       post   of    Principal/other

administrative posts by virtue of latter part of second proviso to

Rule 56 of the RSR, which is wholly arbitrary and discriminatory

inasmuch as this Rule results in an unreasonable classification by

treating the equals as unequal.           While Rule 56 of the RSR is

general rule applicable to all the government servants, age of

retirement of the Medical Teachers has been enhanced in

pursuance of the amendment to Clause 1A of the Schedule-I of

the MCI Regulations by Notification dated 17.09.2010 substituting

the earlier age of retirement of '65 years' by '70 years'. There is

thus no justification for having a rider of not allowing the

petitioners,   appointed    by     way     of       selection,   to   hold   the

administrative posts continuously beyond the age of 62 years,

even though they can otherwise continue in service up to the age

of 65 years. It is argued that when the experienced Principal, like

the petitioner Dr. U.S. Agarwal, is available to provide better

services, no public purpose would be served by discontinuing him
                                    (10 of 55)            [CW-7557/2018]


on such post. As far as medical education and treatment of

patients is concerned, even a Principal is required to do so on

regular basis.

     The learned counsel argued that the respondents in making

the impugned amendment have neither consulted the Department

of Personnel nor the Law Department of the Government of

Rajasthan   as   would   be   evident   from    the   note-sheet.   The

respondents were even not sure of the posts, which, according to

them, were administrative in nature when the amendment in the

provision was introduced. It is only by way of an afterthought that

they issued the order dated 17.04.2018 declaring eight posts to

be administrative in nature. He argued that the condition imposed

in latter part of the third proviso to Rule 56 of the RSR is beyond

the scope of the main provision contained in Chapter IX of the

RSR. It is well settled that a proviso may carve out exception to

main provision but it cannot alter the main provision itself, when

the scope of which is merely to provide the age of superannuation.

By inserting a proviso to the main provision, no such additional or

further condition can be imposed on continuation of the post after

enhancement of the age of retirement. The learned counsel

argued that the Government of India introduced a similar

provision under FR 56(bb) requiring the employees to opt for

extension of service only on non-administrative posts. Such is not

the position of the impugned Rule in the present case. In fact, the

impugned amendment is against the public interest as not only

the students but also the patients would be deprived of treatment

by experienced hands. The administration must always be in the

safe hands of the experienced persons as new persons would take
                                    (11 of 55)          [CW-7557/2018]


one to two years to get acquinted with the duties of such posts.

Once the petitioner was allowed to continue on the post of

Principal for a long spell of time, his shifting to the post of

Professor would deprive him of all the perks, facilities and benefits

attached to the post of Principal, which would amount to reduction

in rank. Citing from the judgment of the Supreme Court in Dr. Dr.

Shadab Ahmed Khan and Another Vs. Prof. Mujahid Beg &

Others - (2018) 6 SCC 385, the learned counsel argued that if

there is any conflict between the State Rules and the MCI

Regulations, the latter would prevail. Such a step, besides being

arbitrary, would be violative of Article 14 of the Constitution of

India. There is apparent conflict between the MCI Regulations

flowing from the Central legislation. Moreover, if the petitioners

are made to work under their juniors, that would seriously

prejudice them as they will have to report to their juniors and

such juniors would also write their APARs, which cannot be

accepted.

     Mr. Mahendra Shah, the learned counsel, argued that the

proposal sent for enhancing the age of retirement of the medical

teachers from 62 to 65 years, was approved by the Chief Minister

at Para 207/N but subsequently, on further discussion, the Chief

Secretary, in his noting, opined at para 219/N that an exception

should be made in respect of Principal and Superintendent, and

the same was agreed and approved by the Chief Minister on

6.03.2018. Thus, the Rule 56, as amended through Notification

dated 30.03.2018, is contrary to the said decision of the

Government. Even otherwise, such an amendment could be

introduced only prospectively and not retrospectively qua those
                                   (12 of 55)          [CW-7557/2018]


already working on such administrative posts. It is argued that the

continuation of the retired Professors as the Principals of the

Medical Colleges, being run by the Rajasthan Medical Education

Society (for short, 'the Raj-MES'), beyond the age of 62 years,

while not according a similar treatment to the pettioners is clearly

discriminatory. The Raj-MES has been established with the

approval of the Cabinet. If the Raj-MES were autonomous body

having its own identity, there was no need of the approval by the

Cabinet. The constitution of the Raj-MES also makes it clear that it

consists of only Officers drawn from the Government, thus the

whole control of the Raj-MES vests in the Government. The

restriction placed by the respondents on continuation of the

medical teachers on administrative positions with the medical

colleges beyond the age of 62 years, is wholly discriminatory as it

tantamount to treating equals unequally.

     Mr. Mahendra Shah, the learned counsel for the petitioners,

in support of his arguments, has relied on the judgments of the

Supreme Court in University of Delhi Vs. Raj Singh and

Others - 1994 Supp (3) SCC 516, State of T.N. and Another

Vs. Adhiyaman Educational & Research Institute and Others

- (1995) 4 SCC 104, Dr. Preeti Srivastava and Another Vs.

State of M.P. and Others - (1999) 7 SCC 120, Bharati

Vidyapeeth (Deemed University) and Others Vs. State of

Maharashtra and Another - (2004) 11 SCC 755, Prof.

Yashpal and Another Vs. State of Chhttisgarh and Others -

(2005) 5 SCC 420, Ravi Yashwant Bhoir Vs. District

Collector, Raigad & Others - 2012 (2) Supreme 506, and Dr.
                                     (13 of 55)            [CW-7557/2018]


Shadab Ahmed Khan and Another Vs. Prof. Mujahid Beg &

Others, supra, decided vide judgment dated 23.04.2018.

      Mr. Rajendra Soni, the learned counsel for the petitioners in

Writ Petitions No.7557/2018 and 7556/2018, apart from adopting

the arguments advanced by Mr. Mahendra Shah, the learned

counsel for petitioners in first set of writ petitions, submitted that

the   restriction   on   continuation   of   the   petitioners   on   the

administrative posts beyond the age of 62 years is wholly illegal,

being violative of Article 14 of the Constitution of India. Creation

of two categories of Medical Teachers for the purpose of their

posting against administrative and non-administrative posts, on

the basis of differentiation of age, has no reasonable nexus with

the object sought to be achieved. While the age of retirement of

the medical teachers has also been increased upto 65 years in the

States of West Bengal, Gujarat, Madhya Pradesh, Maharashtra,

Bihar, etc., but no such restriction on continuation of those who

crossed the age of 62 years to hold the administrative positions

has been imposed. The action of the respondents being not in

conformity with the judgment of the Supreme Court in K.

Manjushree Vs. State of Andhra Pradesh - (2008) 3 SCC

512, is liable to be declared unconstitutional.

      Mr. Rajendra Soni, the learned counsel for petitioners, has

argued that the State of Rajasthan has recently established five

new Medical Colleges in the State under the nomenclature of

Medical Colleges run by the Raj-MES. Most of the appointments in

the Medical Colleges have been made by shifting the faculties

already working in other Medical Colleges on deputation basis for

the purpose of inspection by the Medical Council of India.
                                         (14 of 55)                 [CW-7557/2018]


Reference is made to the order dated 02.04.2018 issued by the

Principal & Controller, S.M.S. Medical College & attached Hospitals,

Jaipur, passed in compliance of the Government order dated

20.02.2018, whereby twenty-nine Medical Teachers working in the

S.M.S. Medical College, Jaipur, were posted on deputation with the

Medical Colleges at Pali, Churu, Bharfatpur and Bhilwara. If these

medical colleges are being run by the Rajasthan Medical Education

Society, how possibly can the Government post the medical

teachers with them. The government employees can be deputed

only   in    the    government      departments/organizations.                But

deputation of the Medical Teachers with these Medical Colleges, for

recognition of such colleges by the Medical Council of India was

essential.   This   clearly   proves     that    all       these   colleges   are

Government Medical Colleges, the Raj-MES is mere camouflage.

Reference is made to the order dated 10.01.2018 passed by the

Additional Director (Admn.)-cum-Joint Secretary, Directorate of

Medical Education, Government of Rajastha, Jaipur, for admission

under NRI Quota in Medical/Dental (UG/PG) Courses in the

colleges of the State of Rajasthan. The Rajasthan Medical

Education Society is nothing but an extension of the Medical and

Health Department as also the Finance Department of the State

Government,     which    is   evident     from       the    Notification   dated

12.04.2018 issued by the Rajasthan Medical Education Society,

Jaipur, amending Rule 6(4) of the Rajasthan Medical Education

Society Jaipur Personnel's (Recruitment and other Conditions)

Employment Rules, 2017 (for short, 'the Rules of 2017'), wherein

the age of retirement of the medical teachers in such Medical

Colleges is enhanced from 65 to 70 years as per the MCI
                                    (15 of 55)         [CW-7557/2018]


Regulations. The order dated 12.04.2018 clearly indicates that the

said amendments have been carried out with the consent of the

Finance Department of the State.

     It is argued that the Convener of the Raj-MES is none other

than the Additional Director, Medical Education, Government of

Rajasthan, Jaipur, who has issued the order dated 08.08.2018

posting all five persons as Principal of Medical Colleges at

Dungapur, Bharatpur, Bhilwara, Churu and Pali. All of them in the

past have been working in different government medical colleges.

While Dr. K.C. Agarwal, who retired from the post of officiating

Principal & Controller, Medical College, Ajmer, on 31.12.2015, was

appointed as Principal, Medical College, Pali. Thus, obviously his

appointment has been made after he crossed the age of 62 years.

Similarly, Dr. Pramod Kumar Saraswat, mentioned at serial no.2 in

the order dated 08.08.2018, also retired from the post of the

Principal & Controller, Medical College, Ajmer, on 31.12.2013, vide

order dated 28.08.2012. If they can function as Principal of the

Medical College after attaining the age of 62 years, why the

petitioners could not do so. Obviously, the respondent State is

practicing a hostile discrimination against the petitioners, who are

similarly situated.

     Mr. Rajendra Soni, the learned counsel for the petitioners,

submitted that while the Government may be competent to

prescribe the age of superannuation by the Rules but it can frame

such Rules only in conformity with the MCI Regulations. The MCI

Regulations permit the prescription of age of retirement up to 70

years but do not put any such embargo as has been provided in

the impugned amendment Notification. The third proviso to Rule
                                     (16 of 55)           [CW-7557/2018]


56 of the RSR, being in conflict with the MCI Regulations, is liable

to be struck down. It is argued that when the Notification dated

31.03.2018 was issued, the Government was itself not clear as to

which of the posts have to be treated as the administrative in

nature. Subsequently issued clarificatory order dated 17.04.2018

includes the posts of Principal, Vice Principal, Superintendent of

the   Hospitals   attached   to    the   medical   colleges   but   the

Superintendent of the single speciality was yet not included. This

by itself proves discrimination.

      Mr. Rajendra Soni, the learned counsel, in support of his

arguments, has relied on the judgments of the Supreme Court in

Indravadan H Shah Vs. State of Gujarat and Another - AIR

1986 SC 1035, Union of India and Others Vs. N.S. Rathnam

and Sons - (2015) 10 SCC 681, Subramanian Swamy Vs.

Director, Central Bureau of Investigation and Another -

(2014) 8 SCC 682, State of Uttar Pradesh and Others Vs.

Dinesh Singh Chauhan - (2016) 9 SCC 749, Union of India

and Others Vs. Shah Goverdhan L. Kabra Teachers College -

JT 2002 (8) SC 269, Hiral P. Harsora and Others Vs. Kusum

Narottamdas Harsora and Others - AIR 2016 SC 4774, D.S.

Nakara and Others Vs. Union of India - (1983) 1 SCC 305,

Union of India and Others Vs. Atul Shukla and Others -

(2014) 10 SCC 432 and that of the Orissa High Court in Ashok

Kumar Mishra Vs. State of Orissa and Others in W.A. No.555

of 2011 decided on 14.03.2012 and that of this Court in Kailash

Chandra Harijan Vs. State of Rajasthan and Others - 2006

(2) RLW 1700.
                                   (17 of 55)          [CW-7557/2018]


     Mr. Vinay Mathur, the learned counsel appearing on behalf of

the petitioner in Writ Petition No.11372/2018, has adopted the

arguments made by Mr. Mahendra Shah and Mr. Rajendra Kumar

Soni, the learned counsel for the petitioners in other connected

writ petitions.

     Mr. Rajendra Prasad, the learned Additional Advocate General

appearing on behalf of the State, opposed the writ petitions and

submitted that most of the arguments of the petitioners are

apparently an outcome of deliberate misreading of various

provisions of the RSR and the MCI Regulations and they hold no

water if the provisions are correctly read and understood. The MCI

Regulations have been framed under the authority of Section 33 of

the Act of 1956, enacted by the Parliament deriving its authority

from Entry 66 List I (Union List) Schedule VII of the Constitution

of India. Entry 66 enumerates the subject of coordination and

determination of standards in the institutions for higher education

or research and scientific and technical institutions. As the title

would suggest, the MCI Regulations are aimed at prescribing

minimum qualifications for appointment as a medical teacher and

that would be clear from reading of Clauses 2 and 3 of the MCI

Regulations. The main thrust of the petitioners' argument is on the

Clause 1A of the Schedule-I of the MCI Regulations and Entry-1 in

Table-1 of the said Regulations. Schedule-I provides that every

appointing authority before making an appointment to a teaching

post in the medical college or institution shall observe the norms

prescribed therein. The language thus leaves no doubt that the

object is to prescribe qualifications of the Medical Teachers but it

has no bearing on conditions of service relating to superannuation.
                                    (18 of 55)           [CW-7557/2018]


In fact, the caption of Table-1 "Requirements of academic

qualifications teaching and research experience" leaves no manner

of doubt that the Table-1 does not have even a remote

relationship with the prescription of age of retirement or with the

creation of a cadre of administrative positions of the Medical

Colleges, like Principal, Dean, Director, etc., in the MCI Regulations

and not under the Rules of 1962. It is submitted that creation of

service, encadrement of posts, prescribing conditions of service

including age of retirement can be done only by an employer,

which, in this case, is the State of Rajasthan, by way of framing of

the Rules exercising the powers vested under Article 309 of the

Constitution of India. These Rules are, however, required to be

consistent with the MCI Regulations in the areas where the

Medical Council of India is entitled to legislate or direct. The

Medical Council of India can, by no stretch of imagination, be said

to be an employer. It only frames guidelines or norms to be

followed by the employers of the Medical Teachers. Thus the whole

idea of encadrement of the administrative posts by the MCI

Regulations is patently baseless and misconceived and by the

same logic, therefore, the argument of the petitioners that they

continue to retain the lien on the administrative posts till their

attaining the age of superannuation also holds no water.

     It is argued that the plea of reduction in rank on these counts

also cannot be sustained. Clause 1A of Schedule-I of the MCI

Regulations merely prescribes the upper age limit up to which a

person can be allowed to continue in service or granted extension

or re-employment against the post of Principal or Dean or Director,

as the case may be, which age is 70 years. It does not per se
                                   (19 of 55)                 [CW-7557/2018]


mandates that in all eventualities the age of retirement should be

prescribed as 70 years by the employer. "Granted extension or re-

employed in service" are the post-retirement events, and that is

why the first proviso to Rule 56 makes the Rule 56 non-applicable

to these situations while prescribing the age of superannuation. In

either of the eventualities, there would be clear break of

employment on attaining the age of retirement prescribed under

Rule 56 of RSR. It is thus clear that extension of age of

superannuation up to 65 years with a stipulation, does not violate

any of the MCI Regulations. Moreover, the appointment on

administrative posts in Government Medical Colleges is not

governed by the Rajasthan Medical Services (Collegiate Branch)

Rules, 1962. The incumbents on such posts are selected by a

process and posted in these administrative positions, yet they

continue to hold the lien upon the posts on which they have been

substantively appointed. The Rules of 1962 neither deal with the

age of superannuation nor could they have dealt with such

analogous subject. Reliance in support of this argument is placed

on the judgment of the Allahabad High Court in Professor

Chandra    Prakash    Jha    &   Others        Vs.   V.C.,     Allahabad

University and Others - 2000 Lab. I.C. 3152.

     The learned Additional Advocate General submitted that the

petitioners have filed on record the copies of the note-sheet

dealing with the issue with regard to the amendment in the Rules.

The observations made in the note-sheet by any of the officers are

not binding by the decision and shall have no bearing upon the

validity of the final decision. Moreover, the petitioners are

deliberately misinterpreting not only the contents of the note-
                                    (20 of 55)          [CW-7557/2018]


sheet but also the notification of the Government of India dated

05.01.2018 reproduced therein. The State Government decided to

establish eight new medical colleges under the Scheme specified

by the Central Government and for their autonomous operations,

a Society under the Rajasthan Societies Registration Act, 1958,

(for short, 'the Act of 1958') has been got registered in the name

of the Raj-MES. These medical colleges have been established for

the purpose of expansion of medical education and health services

in the State and, therefore, the districts and the referral hospitals

have been upgraded. The Government by the Resolution dated

20.02.2017 approved various proposals placed before it and

obviously the order dated 18.04.2017 was issued, wherein it was

decided that the properties, equipment and staff of such kind of

hospitals would be required to be transferred to the Raj-MES as

per the provisions of law and the Doctors, Para Medical, Nursing

and other staff will be transferred on deputation. It was also

decided that the finance/budget for the staff will be given by the

Government as grant under the process of gap funding. In course

of time, the Raj-MES will be required to employ its own faculty

and staff who will be employees of the Raj-MES and the Raj-MES

has been permitted to fix their salary and allowances as per the

market rates. It is owing to that order, the Raj-MES framed its

own service rules, namely, the Rules of 2017 and sent to the

Government for their approval. The necessity of this arose

because of the Rajasthan (Regulation of Appointments to Public

Services and Rationalization of Staff) Act, 1999 (for short, 'the Act

of 1999'), which mandates the approval of competent authority

even in the cases of a society registered under any law receiving
                                      (21 of 55)              [CW-7557/2018]


funds from the State Government. It is in this background that for

establishment of new medical colleges, initial appointments of

medical teachers and other administrative officers have been

made by way of transfer on deputation and re-employment, etc.

While the transfers on deputation have been made taking into

account the need of these new medical colleges from the existing

medical colleges where such teachers were posted in excess. As

per Rule 6(3) of the Rules of 2017, the governing body of the

society is entitled to fill up posts on deputation and the Rajasthan

Service Rules permits deputation in the society under Chapter XIII

of   the    Rules.   This   became      necessary    as      the     regular

recruitments/appointments were likely to take time. There was

thus nothing illegal in the appointments on deputation or by re-

employment from retired employees of the Government made by

the Raj-MES, which was necessary for the purpose of initial

establishment of the colleges.

     It is submitted that the Jhalawar Medical College has been

established by the Jhalawar Hospital and Medical College Society,

Jhalawar,   whereas    eight   new     medical    colleges     are    being

established through the Raj-MES in different places in the State.

Rule 10 of the Rules of 2017, which also relates to the age for

appointment, postulates that a candidate for direct recruitment

(teaching staff) to the post(s) in the service must have attained

the minimum age of 20 years and the upper age limit shall not

exceed the age as prescribed by the MCI. The documents clearly

show that those above the age of 62 or 65 years have been re-

employed after their retirement and those in service, who have

been posted from Government Medical Colleges have been sent
                                   (22 of 55)          [CW-7557/2018]


there on deputation. The bogie of discrimination vis-a-vis the

private medical colleges is wholly unfounded. The argument that

these medical colleges should be treated as department of the

government has absolutely no legal basis. Even though they have

been established by the government and the society has certain

government officers as its members but it will be a body

completely different from the government to be governed as per

the norms fixed by the society itself. Even if these colleges are

treated to be the instrumentality of the State, they cannot be held

to be the departments of the Government. The services of the

society can by no stretch of imagination be treated to be the

Medical Service (Collegiate Branch) created under Article 309 of

the Constitution of India. Both being different services under

different set of rules and legal establishments, are neither

comparable nor can be said to be the same. The employees under

the two would form different classes.

     The learned Additional Advocate General submitted that the

argument of discrimination raised by the petitioners is wholly

unfounded as the proviso to Rule 56 itself creates a class with

regard to the Medical Teachers, who have crossed the age of 62

years and those who have not. The general age of retirement for

every government servant under Rule 56 of the RSR is 60 years.

Second proviso to Rule 56 was inserted on 31.03.2016 taking into

account the critical need of the medical services and requirement

of public interest, thereby enhancing the age of retirement of

both, medical officers and medical teachers from 60 to 62 years.

However, the Government having further felt the acute shortage of

medical teachers and doctors, having experience for medical
                                    (23 of 55)            [CW-7557/2018]


education as well as public health service in the State, decided in

public interest that those in collegiate branch should be retained in

service upto 65 years. It was with that end view that the third

proviso was inserted in order to ensure that such persons devote

their full time to the work for which the age of retirement has

been enhanced. It was further decided that they will be placed

only on non-administrative positions only. Therefore, the very fact

that the age of retirement in respect of the medical officers and

medical teachers holding MBBS degree has been extended to 65

years, clearly indicates that the enhancement is in the nature of

compulsory retention upto this age for public benefit. Moreover

their retention only for non-administrative purpose is further

indicative of the need for which the third proviso has been

substituted. This shows the purpose and the legislative intent of

the amendment in clear terms to the effect that the serving

medical teachers are to be retained for enhanced period of three

years only for non-administrative purposes.

     The learned Additional Advocate General submitted that the

purpose of amendment is not for conferment of benefit of

enhanced age only on one category of employees but it is for

imposition of public duty of medical education and public health

services for additional period. It is settled law that the right to

equality permits reasonable classification based on twin tests of

intelligible differentia and nexus with the object sought to be

achieved.   The    impugned     amendment       fully   satisfies   this

requirement if viewed in the light of the principles laid down by

the constitution bench of the Supreme Court in Ram Krishna

Dalmia v. Shri Justice S.R. Tendolkar & Ors. - AIR 1958 SC
                                      (24 of 55)             [CW-7557/2018]


538. The provision applies across the board to all employees in

service.   All   are   permitted    to   continue    to   work    on   the

administrative positions only upto 62 years and none is permitted

thereafter. The provision therefore makes no discrimination. An

employee cannot be said to be discriminated qua himself simply

because the service condition changes on attaining a particular

age or on having served for a particular length. The learned

Additional Advocate General tried to explain this argument by

giving example that the employees serving on the same post and

discharging the same duties are yet paid different salaries having

put in different length of service, i.e., 9, 18 and 27 years.

However, this is no classification as every employee is similarly

treated on putting the same length of service. Thus the argument

of discrimination is wholly unfounded.

     Mr.   Rajendra    Prasad,     the   learned    Additional   Advocate

General, submitted that the petitioners are not entitled to

challenge only one part of the amended provision and taking

advantage of another part. The legislature clearly intended to

enhance the age of retirement only for non-administrative

positions and not otherwise. In such a situation, the striking down

of that condition only would clearly be an act of fresh legislation

by the judicial process, which is not the scope of the judicial

review. It is submitted that it is the merits of the case to

adjudicate whether the entire amended provision remains or it

goes. The reliance by the petitioners on D.S. Nakara's case,

supra, is wholly misconceived, because the Rules under challenge

in that case were extending benefits to the same category or class

of persons differently. However, in subsequent judgments, the
                                   (25 of 55)          [CW-7557/2018]


Supreme Court has consistently held that the government is

entitled to fix cut off dates even in the matter of extension of

benefits looking to its financial position and other justifiable

factors. It is argued that the age of superannuation is a matter of

prescription by statute. It is not the case of the petitioners that

the authority enacting such Rule is either not competent or not

following the constitutional mandate. In absence thereof, a

provision created with condition simply cannot be faulted. Relying

on the judgment of the Supreme Court in Anant Mills Co. Ltd.

Vs. State of Gujarat -        AIR 1975 SC 1234, the learned

Additional Advocate General submitted that the matters relating to

creation of right to appeal with condition of pre-deposits have

been upheld by the Supreme Court therein. The petitioners even

otherwise have not been able to show that the impugned provision

in any manner is arbitrary and unreasonable. There is no question

of the petitioners being reduced in rank, much less by way of

punishment. The petitioners substantively held the post of Medical

Teachers under the Rules of 1962 and they shall continue to retain

it till their retirement. The administrative positions, they held on

selection, are the additional duties assigned on fulfillment of

certain requirements and, even as per the existing rules, they

cannot hold them beyond the age of 62 years. The powers,

privileges etc., attached to the administrative positions are

available only until the law permits holding of such positions and

there is thus no case of any vested right being withdrawn. It is,

therefore, prayed that the writ petitions be dismissed.

     Mr. Ajeet Kumar Sharma, the learned Senior Counsel

appearing on behalf of the interveners, namely, Dr. R.K. Solanki
                                       (26 of 55)              [CW-7557/2018]


and Dr. Dhananjay Agarwal, opposed the writ petitions and

submitted that the petitioners have not challenged the validity of

the first part of the impugned notification whereby the age of

superannuation    in   respect   of   MBBS         degree   holder   Medical

Teachers of the Rajasthan Medical Services (Collegiate Branch)

has been enhanced from 62 to 65 years. In absence of any

challenge to the first part of the impugned notification dated

30.03.2018, it is not open to the petitioners to challenge only the

latter part where-under the services of such Medical Teachers are

to be placed on the non-administrative positions. The petitioners

have no right to question the policy decision of the State in the

matter of utilization of services after enhancement in the age of

superannuation from 62 to 65 years. The utilization of services of

medical teachers is entirely and exclusively within the domain of

the State Government as employer of such medical teachers. The

petitioners are duty bound to render their services as medical

teachers at the places of their posting and they cannot claim that

while availing the benefit of enhanced age of superannuation up to

65 years under the impugned Notification dated 30.03.2018, their

services cannot be placed in non-administrative positions. The

proviso introduced by the impugned Notification is a composite

one, which intends to enhance the age of superannuation of the

medical teachers keeping in view their shortage and dearth and

faculty for super-speciality courses coupled with interest of

medical students and public at large coming for treatment to the

Government hospitals in the State of Rajasthan. The action of the

State in incorporating the condition for utilizing the services of the

medical teachers in the non-administrative positions only, can
                                                (27 of 55)              [CW-7557/2018]


neither      be     termed       as      arbitrary    nor   irrational     nor   even

unreasonable. The challenge to the impugned Notification is thus

wholly misconceived.

       The learned Senior Counsel further argued that the petitioner

Dr. U.S. Agarwal is holding the post of the Principal and the writ

petition on his behalf appears to have been filed with the sole

object of retaining the post of Principal while taking benefit of the

enhanced age of superannuation of 65 years. The impugned

Notification is confined to enhanced age of superannuation of

Medical      Teachers      of     Rajasthan       Medical    Services     (Collegiate

Branch) and the highest post encadered in the Schedule-I

appended to the Rules of 1962 is that of Professor and the post of

Principal is not encadered under the said Rules. The post of

Principal has been encadered under the Rajasthan Medical &

Health Service Rules, 1963. It is specifically provided in the

impugned          Notification     dated       30.03.2018     that     the     age   of

superannuation for member of the said service shall remain 62

years. There is no challenge to this part of the said Notification.

Thus, the direction sought by the petitioners Dr. U.S. Agarwal and

Dr. S.K. Jain allowing them to continue to hold the posts of

Principal and Additional Principal, respectively, till the age of their

superannuation, i.e., 65 years with all consequential benefits, is

wholly unfounded and untenable. The learned Senior Counsel also

argued that the Government of India, while making amendment in

Rule    56     of    the   Fundamental           Rules,     1922,     pertaining     to

enhancement in the age of superannuation for Medical Officers,

Specialists,        Doctors      etc.,    in   the    services   of      the   Central

Government, Central Armed Police Forces and Assam Rifles, have
                                      (28 of 55)              [CW-7557/2018]


also stipulated in the Notification dated 05.01.2018 that except

the Doctors in Central Armed Police Forces and Assam Rifle, all

other     Medical    Officers/Specialists/Doctors    shall     hold      the

administrative post till attaining the age of 62 years and,

thereafter, their services shall be placed in non-administrative

positions. It is submitted that the issue with regard to the junior

person, holding an administrative post of Head of Department,

writing the APARs of Senior Professors, has already been clarified

by the State vide order dated 02.08.2016 that for filling the APARs

of Professors, senior to Head of Department, the channels

specified in earlier order dated 13.05.2003 shall be followed and

thus the grievance of the petitioners is not tenable.

     The learned Senior Counsel submitted that under Section 33

of the Indian Medical Council Act, 1956, the Council has no power

to prescribe the conditions of service of Government servants

including the Medical Teachers working in Government hospitals.

The power to prescribe the conditions of service vests in the

Governor of the Rajasthan State and the provision relating to age

of superannuation is incorporated in Rule 56 of the RSR framed by

the Governor of Rajasthan in exercise of powers under proviso to

Article   309   of   the   Constitution.   That   apart,     the   age    of

superannuation for the post of Principal stipulated by the Medical

Council of India is in the nature of guidelines and are not binding

on the State Government. There is no mandatory direction given

by the Medical Council of India that the Medical Teachers holding

administrative posts including that of Principal, cannot be retired

before the age of 70 years. The reference to the enhanced age of

superannuation in the Medical Colleges run by the Raj-MES
                                   (29 of 55)           [CW-7557/2018]


constituted by the State, is misconceived inasmuch as there is

material difference between the State service and the service

rendered by the persons employed by the Raj-MES, who have

their own constitution and set of service Rules.

     We   have    given   our   anxious    considerations   to   rival

submissions and perused the material on record.

     We would at the outset begin with observing that all the

petitioners are the members of the medical service (collegiate

branch), defined in Rule 3(g) of the Rules of 1962, and, as such,

they are holding the posts of Professors on substantive basis with

the respondents. Rule 3(k) of the Rules of 1962, defines the term

"Substantive Appointment" to mean an appointment made under

the provisions of these Rules to a substantive vacancy after due

selection by any of the methods of recruitment prescribed therein.

The petitioners have sought to build a case that since the posts of

Principal and Dean, etc. are not included in the Schedule

appended to the Rules of 1962, but they find reference in Table-1

of Schedule-I of the MCI Regulations, those posts are encadered in

MCI Regulations. Therefore, prescription of age of retirement by

the appointing authority has to be in conformity with the age

specified in Clause 1A of the Schedule-I of the MCI Regulations.

One wonders whether by mere reason of the reference of the

posts of Principal and Dean in Table-1 of the Schedule-I of the MCI

Regulations, could it be said that these posts are encadered in the

MCI Regulations. In our view such an argument is too specious to

be accepted. The posts of Principal, Dean, etc. are the selection

posts and such selections have to be made only from amongst the

persons who are substantively holding the post of Professors. The
                                    (30 of 55)           [CW-7557/2018]


selection of the petitioners on the post of Principal or Dean, etc.,

does not in any manner result in discontinuation of their lien from

the substantive post of Professor. In fact, they have been

appointed on these posts only because they were treated eligible

for such appointment by virtue of their substantive appointment

as Professors. Even after selection on these administrative posts,

they continue to be the members of service under the Rules of

1962 on the post of Professor encadered therein.

     This now takes us to the next argument that the MCI

Regulations, especially Clause 1A of the Schedule-I appended

thereto, which prescribes the upper age limit of 70 years, are

binding on the Government and even if the respondents were to

enhance the age of retirement from 62 to 65 years, they could not

do so with the rider on continuation of the petitioners only on the

non-administrative posts. Decision of this question would lie in the

answer to the question whether the MCI Regulations, in so far as

the question of enhancement of the age of retirement, with or

without condition, is concerned, are binding on the appointing

authority, which in this case is the State of Rajasthan. It is trite

that the State has a right by virtue of Entry 25 List III (State List)

Schedule VII of the Constitution of India, to control on the subject

of education, including technical education, medical education and

universities, subject to the provisions of Entries 63, 64, 65 and 66

of List I; but while doing so it cannot impinge on higher education

which subject exclusively lies within the domain of the Central

Government. The Central Government, by virtue of Entry 66 List I

(Union List) Schedule VII of the Constitution of India, wields the

power of co-ordination and determination of standards in the
                                   (31 of 55)           [CW-7557/2018]


institutions for higher education or research and scientific and

technical   institutions.   The    subject     "co-ordination   and

determination of standards in the institutions for higher education

or research and scientific and technical institutions" is the domain

of the Parliament. There can be therefore no quarrel with the

proposition that both the State and the Center would have the

power to legislate on the subject of education including the

medical education, but to the extent the laws made by the State

legislation are in conflict with those of the Central legislation,

former will have to give a way to the latter and would be

inoperative to that extent unless they are saved by Article 254(2)

of the Constitution. Whether or not, therefore, the State law

encroaches on Central legislation, will have to be determined with

reference to contextual facts if it any manner encroaches upon the

power of the Center to make laws for "co-ordination and

determination of standards in institutions for higher education".

The age of retirement is one of the essential conditions of service

and, therefore, can either be prescribed by way of Rules framed

under Article 309 of the Constitution of India or by mutual

contract between the employer and the employee. It is up to the

employer or the appointing authority to regulate the age of

superannuation as per the stipulation made in the Rules. An

employee has no fundamental right to remain in service beyond

the terms of the Rules. The MCI Regulations merely lay down

guidelines that a medical teacher can be retained in service upto

the age of 70 years. But that does not mean that age of

retirement of a medical teacher has to be necessarily kept as 70

years.
                                      (32 of 55)              [CW-7557/2018]


      We may in this connection usefully refer to the observations

of the Allahabad High Court in Professor Chandra Prakash Jha

& Others, supra, made in para 10 of the report:-

      "10. ................It is settled law that delegated legislation
      is as binding as the parent legislation unless there, is
      conflict between the two. We do not find any conflict. In
      fact Sections 49(d) and (e) of the Act states that the
      statutes of the Universities can provide the terms and
      conditions of service of a person appointed to a post
      under the University. In our opinion Sections 49(d) and
      (e) includes the power to fix the age of superannuation
      of the University teachers. Since the age of
      superannuation has been fixed by Statute 16, it can
      only be altered by amending the Statute. In the system
      of administration we have adopted from the British, the
      executive is subordinate to the legislature. Hence in our
      opinion the Central Government has no power to issue
      any executive order abrogating or modifying any
      provision in the U.P. State University Act or the statutes
      made thereunder. In our opinion if any direction of the
      U.G.C. had not been complied with by the University
      concerned, the U.G.C. can withhold or reduce the
      financial assistance given to that university, but neither
      the Central Government nor the U.G.C. has any power
      to amend the Act or statute. Under Section 50(1) the
      State Government could amend the first statute made
      by the State Government at any time upto 31-12-1990,
      and the Executive Council under Section 50(2) can
      amend the Statute, thereafter. Under Section 50(4) the
      amendment in the statute has to be submitted to the
      Chancellor who may assent to it or withhold his assent
      therefrom or remit it to the Executive Council for
      further consideration. Hence any amendment to
      Statute 1624 changing the age of superannuation of
      University teachers can only be done in accordance
      with Section 50 and by the authority mentioned in
      Section 50. No such amendment can be made by any
      other authority or, in any other manner. ............"

      The Supreme Court in Jagdish Prasad Sharma Vs. State

of Bihar - (2013) 8 SCC 633, dealt with the question of primacy

of the laws framed by the State Government regulating service

conditions of teachers and other staff of State universities/colleges

vis-a-vis regulations framed by the University Grants Commission.

The   Bihar   Legislature   passed    the    Bihar   State    Universities

(Amendment) Act substituting Section 67 of the Bihar State
                                   (33 of 55)          [CW-7557/2018]


Universities Act, enhancing the age of superannuation to 62 years.

Similarly, Section 64(a) of the Patna University Act was also

amended on similar basis. Writ petitions were filed by the teachers

in the Bihar, which were allowed by the Single Judge. However,

LPAs filed thereagainst were allowed by the judgment of the

Division Bench of the High Court and that came to be challenged

before the Supreme Court. The stand of the State of Bihar before

the Supreme Court was that the right to alter terms and

conditions of the service of the employees of the State universities

and colleges was within the domain of the State Government and

till such time, it decided to adopt the Scheme of the UGC, the

same would have no application to teachers and other staff of

other educational institutions of the State. The Supreme Court

held that the final decision to enhance the age of superannuation

of teachers within a particular State would be that of the State

itself. The right of the Commission to frame Regulations having

the force of law is admitted. However, the State Governments are

also entitled to legislate on matters relating to education under

Entry 25 of List III. So long as the State legislation did not

encroach upon the jurisdiction of Parliament, the State legislation

would obviously have primacy over any other law, held the

Supreme Court.

     Coming back to the facts of the case in hand, as per the

prescription that was originally made in Rule 56 of the RSR, the

petitioners could continue in the service till 60 years. This was

subject to an exception given in the first proviso to Rule 56 that

this age of retirement shall not be applicable in the case of a

government servants who are either re-employed or granted
                                   (34 of 55)          [CW-7557/2018]


extension after attaining the age of superannuation. But the State

Government faced with the scarcity and dearth of both, the

medical teachers in the medical colleges and the hospitals

attached thereto and also the medical officers in the Government

hospitals and other dispensaries, introduced second proviso to

Rule 56 of the Rajasthan Service Rules, 1951 by way of

amendment vide Notification dated 31.03.2016 which uniformly

enhanced the age of superannuation for both the categories upto

the age of 62 years. The Government, there realizing the acute

shortage of medical teachers in the medical colleges and the

hospitals attached thereto for providing super-speciality treatment

to the public at large, decided to further enhance the age of

retirement of the medical teachers from 62 to 65 years by

introducing the third proviso to Rule 56 of the RSR vide

notification dated 30.03.2018 but with a rider that they shall be

placed only on the non-administrative positions for this extended

period of service between 62 to 65 years, meaning thereby that

their services would be utilized only for the purpose of teaching

the medical students in the medical colleges and for the super-

specialized treatment of patients in the hospitals attached thereto.

Increase in the age of retirement has been introduced by this

special provision to ensure continued availability of sufficient

number of medical teachers in the higher education to the

students in the medical colleges and the super-specialized

treatment to the patients in the hospitals attached thereto. This

has, therefore, come as a composite package to such medical

teachers who have attained the age of 62 years. They cannot be

allowed to contend that this creates any discrimination qua them
                                     (35 of 55)           [CW-7557/2018]


as it uniformly applies to all falling in this category. The purpose of

their continued retention in the service for three extra years is

thus essentially non-administrative in nature and by striking down

the latter part of the proviso, this would take away the very soul

of the proviso as even when they are no longer in service, there

would be many takers for the administrative posts of Principals,

Deans, etc.

     The contention that the Chief Secretary to the State

Government in the note-sheet had expressed certain reservations

for the proposed amendment, which eventually went through and

resulted in the issuance of the Notification amending the Rules is

noted to be rejected. It is trite that the notings made by the

officers in the Government files at different levels are only

tentative expression of opinion by them in the process of arriving

at the final decision. What is material for the purpose of outside

word is the final decision such internal discussion culminated into.

We may in this connection refer to certain judgments of the

Supreme Court.

     The Supreme Court in Shanti Sports Club Vs. Union of

India, supra, held as under:-

     "43. A noting recorded in the file is merely a noting
     simpliciter and nothing more. It merely represents
     expression of opinion by the particular individual. By no
     stretch of imagination, such noting can be treated as a
     decision of the Government. Even if the competent
     authority records its opinion in the file on the merits of
     the matter under consideration, the same cannot be
     termed as a decision of the Government unless it is
     sanctified and acted upon by issuing an order in
     accordance with Articles 77(1) and (2) or Articles
     166(1) and (2). The noting in the file or even a decision
     gets culminated into an order affecting right of the
     parties only when it is expressed in the name of the
     President or the Governor, as the case may be, and
     authenticated in the manner provided in Article 77(2)
                                    (36 of 55)            [CW-7557/2018]


     or Article 166 (2). A noting or even a decision recorded
     in the file can always be reviewed/reversed/overruled
     or overturned and the court cannot take cognizance of
     the earlier noting or decision for exercise of the power
     of judicial review."
    Similarly, while dealing with the issue, the Supreme Court in

Sethi Auto Service Station Vs. DDA, supra, held as under:-

     "14. It is trite to state that notings in a departmental
     file do not have the sanction of law to be an effective
     order. A noting by an officer is an expression of his
     viewpoint on the subject. It is no more than an opinion
     by an officer for internal use and consideration of the
     other officials of the department and for the benefit of
     the final decision-making authority. Needless to add
     that internal notings are not meant for outside
     exposure. Notings in the file culminate into an
     executable order, affecting the rights of the parties,
     only when it reaches the final decision-making
     authority in the department, gets his approval and the
     final order is communicated to the person concerned."
    In Jasbir Singh Chhabra v. State of Punjab, supra, the

Supreme Court held as under:-

     "35...... However, the final decision is required to be
     taken by the designated authority keeping in view the
     larger public interest. The notings recorded in the files
     cannot be made basis for recording a finding that the
     ultimate decision taken by the Government is tainted
     by mala fides or is influenced by extraneous
     considerations....."
     With regard to the argument of discrimination based on the

appointment of the Professors who retired from the Government

service, on the post of Principal with the Medical Colleges run by

the Raj-MES, these eight new medical colleges have been

established   under   the   Scheme      sponsored   by   the   Central

Government    by   constituting   the   Raj-MES,    which   has   been

registered as a Society under the Act of 1958. This is intended to

ensure autonomous operation through the Society with the object

of providing medical education and to establish, operate, maintain,

manage and recognize "medical, dental, para-medical colleges".

The respondent-State has clarified that the Governing Board and
                                       (37 of 55)               [CW-7557/2018]


the Executive Committee of the Society have been mentioned in

the "Sangh Vidhan-Patra" of the Society, and the bye laws of the

Society have been duly registered. The funds of the Society are to

be     generated    out   of   subscriptions,      fees,   aid/help     of   the

Government.        The    State   Cabinet   by      the    resolution    dated

24.02.2017 approved the proposal to upgrade and establish these

new medical colleges for the purpose of extension of the Medical

Education and the Health Services in the State, with the

properties, equipment and staff thereof being transferred to the

aforesaid Society as per the provisions of law and the Doctors,

Paramedical, Nursing and other staff will be transferred on

deputation. The Government decided to provide grant-in-aid to the

Society, which would be required to employ its own faculty and

staff, who will be employee of the Society and the Society has

been permitted to fix their salary and allowances as per the

market rates. The respondents, in this behalf, have placed on

record the Government order dated 18.04.2017, which mentions

that the declaration to this effect in the Budget Speech 2014-15

was made by the Chief Minister of the State and thereafter again

the Financial Year 2016-17, on the floor of the Assembly. As for

the Medical Teachers and other staff of the medical colleges as

also the S.M.S. Medical College transferred to the medical colleges

run by the Raj-MES, it should be noted that the Raj-MES has

framed its own rules with regard to conditions of service of its

employees, namely, the Rules of 2017. As per provisions of Rule

6(3)     of the said Rules, the governing body of the Society is

entitled to fill up the posts on deputation and the Rajasthan

Service Rules permit deputation in the Society under Chapter XIII
                                    (38 of 55)             [CW-7557/2018]


of the Rules. There was nothing illegal about the Society having

prior approval of the Government of framing the aforesaid Rules of

2017 as the Society registered under the Act of 1958 has been

receiving the funds from the State Government as per the

provisions of the Act of 1999.

       We are reminded of the rule of caution to be exercised by

this    court   while   judging   constitutional    validity   or   any

statute/legislation/subordinate    legislation.    We   may    in   this

connection usefully refer to the observations made by the

Supreme Court in State of Bihar and Others Vs. Bihar

Distillery Ltd. & Others - (1997) 2 SCC 453, wherein the law

was succinctly stated as to the approach which the Court should

adopt while examining the validity/constitutionality of a legislation

in para 17 of the report which reads thus:-

       "The approach of the court, while examining the
       challenge to the constitutionality of an enactment, is to
       start with the presumption of constitutionality. The
       Court should to try to sustain its validity to the extent
       possible. It should strike down the enactment only
       when it is not possible to sustain it. The court should
       not approach the enactment with a view to pick holes
       or to search for defects of drafting, much less
       inexactitude of language employed. Indeed any such
       defects of drafting should be ironed out as part of the
       attempt to sustain the validity/constitutionality of the
       enactment. After all, an Act made by the legislature
       represents the will of the people and that cannot be
       lightly interfered with. The unconstitutionality must be
       plainly and clearly established before an enactment is
       declared as void. The same approach holds good while
       ascertaining the intent and purpose of an enactment or
       its scope and application."

       The Supreme Court in later judgment in Government of

Andhra Pradesh Vs. P. Laxmi Devi - (2008) SCC 720, also

evolved a rule of caution for exercise of such jurisdiction by the

courts stating that the court should exercise judicial restraint while
                                    (39 of 55)          [CW-7557/2018]


judging the constitutional validity of the statute or even that of a

delegated legislation and it is only when there is clear violation of

a constitutional provision beyond reasonable doubt that the court

should declare a provision to be unconstitutional. The Supreme

Court therein further observed that even if two views are possible,

one making the statute constitutional and the other making it

unconstitutional, the former view must prevail and the court must

make efforts to uphold the constitutional validity of a statute,

unlike a policy decision, where the executive decision could be

rendered invalid on the ground of mala fides, unreasonableness

and arbitrariness alone.

     The Supreme Court in one of the earliest constitution bench

judgment in Budhan Choudhary and Others Vs. State of Bihar

- AIR 1955 SC 191, laid down the parameters, on the

touchstone of which the reasonableness of the classification with

reference to Article 14 of the Constitution of India has to be

tested, in the following terms:-

     "5. The provisions of Article 14 of the Constitution have
     come up for discussion before this Court in a number of
     cases., namely, Chiranjit Lal Chowdhuri v. The Union of
     India - [1950] S.C.R. 869, The State of Bombay v. F.N.
     Balsara - [1951] S.C.R. 682, The State of West Bengal
     v. Anwwar Ali Sarkar - [1952] S.C.R. 284, Kathi Raning
     Rawat v. The State of Saurashtra - [1952] S.C.R. 435,
     Lachmandas Kewalram Ahuja v.The State of Bombay -
     [1952] S-C R. 710, Qasim Razvi v. The State of
     Hyderabad - [1953] S.C.R. 581, and Habeeb Mohamad
     v. The State of Hyderabad - [1953] S.C.R. 661. It is,
     therefore, not necessary to enter upon any lengthy
     discussion as to the meaning, scope and effect of the
     article in question. It is now well-established that while
     Article 14 forbids class legislation, it does not forbid
     reasonable classification for the purposes of legislation.
     In order, however, to pass the test of permissible
     classification two conditions must be fulfilled, namely,
     (i) that the classification must be founded on an
     intelligible differentia which distinguishes persons or
     things that are grouped together from others left out of
                                    (40 of 55)           [CW-7557/2018]


     the group and (ii) that differentia must have a rational
     relation to the object sought to be achieved by the
     statute in question. The classification may be founded
     on different bases; namely, geographical, or according
     to objects or occupations or the like. What is necessary
     is that there must be a nexus between the basis of
     classification and the object of the Act under
     consideration. It is also well established by the
     decisions of this Court that Article 14 condemns
     discrimination not only by a substantive law but also by
     a law of procedure. The contention now put forward as
     to the invalidity of the trial of the appellants has,
     therefore to be tested in the light of the principles so
     laid down in the decisions of this Court."

     In Shri Ram Krishna Dalmia v. Shri Justice S.R.

Tendolkar & Ors. - AIR 1958 SC 538 the Supreme Court on the

aspect of reasonable classification again observed thus:-

     "It is now well established that while Article 14 forbids
     class legislation, it does not forbid reasonable
     classification for the purposes of legislation. In order,
     however, to pass the test of permissible classification
     two conditions must be fulfilled namely (1) that the
     classification must be founded on an intelligible
     differentia which distinguishes persons or things that
     are grouped together from others left out of the group
     and (ii) that differentia must have a rational relation to
     the object sought to be achieved by the statute in
     question. The classification may be founded on different
     bases, namely, geographical, or according to objects or
     occupation or the like. What is necessary if that there
     must be a nexus between the basis of classification and
     the object of the Act under consideration."

     The Supreme Court in Lachhman Das Vs. State of Punjab

- AIR 1963 SC 222, while reiterating the test to be applied for

examining the vires of an Act on the touchstone of Article 14

sounded a note of caution that overemphasis on the 'doctrine of

classification' may gradually and imperceptibly deprive the Article

of its glorious content and observed as under:-

     ".....the doctrine of classification is only a subsidiary rule
     evolved by courts to give a practical content to the said
     doctrine. Overemphasis on the doctrine of classification
     or an anxious and sustained attempt to discover some
     basis for classification may gradually and imperceptibly
     deprive the article of its glorious content. That process
                                    (41 of 55)          [CW-7557/2018]


     would inevitably end in substituting the doctrine of
     classification for the doctrine of equality: the
     fundamental right to equality before the law and equal
     protection of the laws may be replaced by the doctrine
     of classification."

     In order to substantiate the violation of Article 14 of the

Constitution, the element of discrimination and arbitrariness has

to be brought out in clear terms. The courts have to keep in mind

that by the process of classification, the State has the power of

determining who should be regarded as a class for the purposes of

legislation and in relation to law enacted on a particular subject.

The power, no doubt, to some degree is likely to produce some

inequality but if a law deals with liberties of a number of

individuals or well-defined classes, it is not open to the charge of

denial of equal protection on the ground that has no application to

other persons. Classification thus means segregation in classes

which have a systematic relation usually found in common

properties and characteristics. It postulates a rational basis and

does not mean herding together of certain persons and classes

arbitrarily. The differentia which is the basis of the classification

and the object of the legislation, are two distinct things. What is

necessary is that there must be a nexus between them. The basis

of testing the constitutionality, particularly on the ground of

discrimination, should not be made by raising a presumption that

the authorities are acting in an arbitrary manner. One of the

known concepts of the constitutional interpretation is that the

legislature cannot be expected to carve out classification which

may be so scientifically perfect or logically complete as may

satisfy the expectations of all the concerned. The courts would

respect the classification dictated by the wisdom of the legislature
                                    (42 of 55)           [CW-7557/2018]


and shall interfere only on being convinced that the classification

would result in pronounced inequality or palpable arbitrariness

tested on the touchstone of Article 14 of the Constitution.

     The   Supreme    Court   in   Welfare      Association,   A.R.P.,

Maharashtra and Another Vs. Ranjit P. Gohil and Others -

(2003) 9 SCC 358, held in para 60 of the report as under:-

     "Article 14 of the Constitution permits reasonable
     classification for the purpose of legislation and prohibits
     class legislation. A legislation intended to apply or
     benefit a "well-defined class" is not open to challenge
     by reference to Article 14 of the Constitution on the
     ground that the same does not extend a similar benefit
     or protection to other persons. Permissible classification
     must satisfy the twin tests, namely, (i) the classification
     must be founded on an intelligible differential, which
     distinguishes persons or things grouped together from
     others left out of the class, and (ii) such differentia
     must have a rational relation with the object sought to
     be achieved by the legislation. It is difficult to expect
     the Legislature carving out a classification which may
     be scientifically perfect or logically complete or which
     may satisfy the expectations of all concerned, still the
     court would respect the classification dictated by the
     wisdom of Legislature and shall interfere only on being
     convinced that the classification would result in
     pronounced inequality or palpable arbitrariness on the
     touchstone of Article 14."


     We may in this connection also refer to useful observations

made by the Supreme Court in Namit Sharma Vs. Union of

India - (2013) 1 SCC 745, which read thus:-

     "43. The rule of equality or equal protection does not
     require that a State must choose between attacking
     every aspect of a problem or not attacking the problem
     at all, and particularly with respect to social welfare
     programme. So long as the line drawn, by the State is
     rationally supportable, the Courts will not interpose
     their judgment as to the appropriate stopping point. A
     statute is not invalid because it might have gone further
     than it did, since the legislature need not strike at all
     evils at the same time and may address itself to the
     phase of the problem which seemed most acute to the
     legislative mind. A classification based on experience
     was a reasonable classification, and that it had a
     rational nexus to the object thereof and to hold
                              (43 of 55)          [CW-7557/2018]


otherwise would be detrimental to the interest of the
service itself. This opinion was taken by this Court in
the case of State of UP & Ors. v. J.P. Chaurasia & Ors -
(1989) 1 SCC 121. Classification on the basis of
educational qualifications made with a view to achieve
administrative efficiency cannot be said to rest on any
fortuitous circumstances and one has always to bear in
mind the facts and circumstances of the case in order
to judge the validity of a classification. In the case of
State of Jammu & Kashmir v. Sh. Triloki Nath Khosa &
Ors. - (1974) 1 SCC 19, it was noted that intelligible
differentia and rational nexus are the twin tests of
reasonable classification.


44. If the law deals equally with members of a well
defined class, it is not open to the charge of denial of
equal protection. There may be cases where even a
single individual may be in a class by himself on
account of some special circumstances or reasons
applicable to him and not applicable to others. Still such
law can be constitutional. [Ref. Constutional Law of
India by H.M. Seervai (Fourth Edition) Vol.1]


45. In Maneka Gandhi v. Union of India & Anr. - (1978)
1 SCC 248 and Charanlal Sahu v. Union of India (1990)
1 SCC 614, the Court has taken the view that when the
constitutionality of a law is challenged on the ground
that it infringes a fundamental right, what the Court has
to consider is the 'direct and inevitable effect' of such
law. A matter within the legislative competence of the
legislature has to be left to the discretion and wisdom
of the framers, so long as it does not infringe any
constitutional provision or violate any fundamental
right. The law has to be just, fair and reasonable.
Article 14 of the Constitution does not prohibit the
prescription of reasonable rules for selection or of
qualifications for appointment, except, where the
classification is on the face of it, unjust.
........

........

48. In order to examine the constitutionality of these provisions, let us state the parameters which would finally help the Court in determining such questions.

a) Whether the law under challenge lacks legislative competence?
b) Whether it violates any Article of Part III of the Constitution, particularly, Article 14?
(44 of 55) [CW-7557/2018]
c) Whether the prescribed criteria and classification resulting therefrom is discriminatory, arbitrary and has no nexus to the object of the Act?
d) Lastly, whether it a legislative exercise of power which is not in consonance with the constitutional guarantees and does not provide adequate guidance to make the law just, fair and reasonable?"
The third proviso to Rule 56 introduced by way of amendment seeks to achieve the purpose of dealing with the problem of scarcity and non-availability of sufficient number of Medical Teachers in higher medical education, especially at super- speciality level and also super-specialized treatment of the patients in the premier medical colleges and hospitals attached thereto by the experienced senior doctors, who would otherwise on attaining the age of 62 years cease to be in service. In the opinion of this Court, the classification which the third proviso to Rule 56 of the RSR seeks to make between those who have attained the age of 62 years for the purpose of holding only non- administrative posts vis-a-vis those who have not yet attained the said age, is a reasonable classification, purpose of which is to ensure the availability of medical teachers for higher medical education in the medical colleges, which are the higher centers of study in the subject of medicines both for undergraduate and postgraduate level and super-speciality treatment of patients in the premier government hospitals of the State attached to such medical colleges. This, in our considered view, has reasonable nexus with the object sought to be achieved as it classifies the medical teachers who have crossed the age of 62 years as a distinct category than those who have not attained that age. This (45 of 55) [CW-7557/2018] is the real and substantial differentia which has got a reasonable nexus with the object of introducing the third proviso to Rule 56 as even after introduction of the second proviso, whereby age of retirement was uniformly increased by the State from 60 to 62 years allowing the medical teachers to continue to serve on the administrative as well as the non-administrative positions upto the age of 62 years, the problem of scarcity of the medical teachers with sufficient experience for teaching the students in the super- speciality subjects and providing treatment to the patients in the government hospitals attached to the medical colleges of the State, could not be solved. This, in our view, is a sound and reasonable nexus with the object of the Rule under challenge, as it seeks to achieve a salutary purpose for positive public cause.
The classification which the respondents have made between the medical teachers by inserting the third proviso to Rule 56, has recognition of specific characteristic in favour of those who, but for the subject amendment, would have retired from service than those who have not yet attained the age of 62 years and could still, therefore, be considered for appointment against the administrative post. Since it has come as a positive provision giving a composite package to them, the petitioners cannot assail one part of that proviso which is beneficial to them, and question the validity of the latter part, which is integral to the main provision. The very purpose of introducing this proviso is to ensure the availability of the medical teachers as also senior/seasoned/experienced doctors as well as the doctors in the government medical colleges and the hospitals attached thereto. The two, therefore, cannot be segregated. The third proviso (46 of 55) [CW-7557/2018] satisfies the test of reasonable classification envisaged in Article 14 of the Constitution of India.
The judgment of the Supreme Court in Indravadan H Shah, supra, relied by Mr. Rajendra Soni, the learned counsel for petitioners, dealt with the challenge to the constitutional validity of the provisions of Rule 6(4)(i) and Rule 6(4)(iii)(a) of the Gujarat Judicial Service Recruitment (Amendment) Rules, 1979. According to those Rules, there was no limit or bar of age for appointment on the post of District Judge by promotion from amongst the members of the junior branch of the Gujarat Judicial Service, who served as Assistant Judges. The objection was raised about the Rules, which provided that a Civil Judge (Senior Division) after completing 48 years of age will not be eligible for consideration for promotion to the post of Assistant Judge and his name will be struck out from the select list on his completing 48 years, i.e., on reaching 49 years of age. The aforesaid provision was sought to be justified by the High Court of Gujarat on the premise that this age restriction for promotion to the post of Assistant Judge was in vogue since 1924 or so. Even in the erstwhile State of Bombay, though there was no age limit for selection to the post of District Judge directly from the Bar. The rationale for this restriction that was given was that such Assistant Judges should have sufficient number of years before they reach the age of superannuation so that their services can be utilized at the district level, and that the law making authority may have considered that a Civil Judge (Senior Division) or a Civil Judge (Junior Division), who completes 48 years of age, may not be fully equipped with the physical and mental calibre for the higher post (47 of 55) [CW-7557/2018] calling for essentially different type of duties, namely, conducting sessions cases, appeals, etc. The High Court of Gujarat accepted this contention upholding the validity of this Rule. The Supreme Court held that the reasoning given by the High Court was totally not acceptable for the simple reason that if a person holding the post of Civil Judge (Senior Division), who completes 48 years of age is not fully equipped with the physical and mental caliber for appointment to higher Judge then why on the same analogy the member of the Bar will be considered at the age of 48 years to be more suitable to be appointed on the higher and responsible post of District Judge, particularly when with the given age and experience, a judicial officer would be more suited and well equipped to perform and discharge the higher duties and responsibility attached to the higher post of Assistant Judge and that of the District Judge. Such are not the facts of the present case where the candidates who are otherwise equally situate are sought to be discriminated in the matter of promotion. In the present case, those already holding the posts of Principal, Dean, Superintendent, etc., which are in fact not the posts of promotion and are invariably selection posts. Those holding the posts of Professor are considered for appointment by way of selection against these posts on the basis of merit alone and not necessarily on the basis of seniority, although seniority may be one of the components for consideration by the Selection Committee.
Another judgment touching upon the argument of discrimination on the basis of difference in the age of retirement, cited by Mr. Rajendra Soni, the learned counsel for the petitioners, was rendered in Atul Shukla, supra. Under challenge before the (48 of 55) [CW-7557/2018] Supreme Court in that matter was the judgment of the Principal Bench of the Armed Forces Tribunal, at the instance of the Union of India. The Tribunal, by its judgment, held the respondents entitled to continue in service upto the age of 57 years in the case of officers serving on the ground duty branch and 54 years in the case of those serving in the flying branch of the Indian Air Force. The facts were like this that the officers in the Indian Air Force who got promoted to the rank of Group Captains on the basis of merit were treated as a class different than the ones who failed to make the grade in merit selection on three occasions admissible to them and were eventually promoted to the rank of Group Captains based on the length of their service and, therefore, were taken as a different class. There was differentiation in two categories. While the first category of the officers of Group Captain promoted on merit were allowed continuity in service upto 54 years and the officers of the second category, who were promoted on time scale, were sent home on attaining the age of 52 years. The solitary question for consideration before the Supreme Court was whether the respondents who at the relevant point of time held the rank of Group Captain (Time Scale) in the Indian Air Force were entitled to continue in service upto 54 and 57 years, depending upon whether they were serving in the flying or ground duty branch of the force. The Armed Forces Tribunal held the classification constitutionally not permissible. The Tribunal recorded a finding that the Group Captains (Time Scale) wear the same rank and get the same salary, grade pay and draw the same benefits as the Group Captains (Select). The Tribunal held that there appears to be no rational basis for this. Upholding that judgment, the (49 of 55) [CW-7557/2018] Supreme Court held that such basis of classification is not permissible in the law. When two employees belong to same cadre, they cannot be differentiated for the purpose of pay and allowance or other conditions of service, including the age of retirement. They have to be treated equal in all respect as the method of recruitment and promotion, are irrelevant. Such are not the facts of the present case as there is no differentiation in the age of retirement. What the respondents have done, with which the petitioners are aggrieved, is that now for the extended period of service of three years they would be required to discharge their duties on the non-administrative positions, which, according to the respondents, is for the purpose of their continued retention in the service. According to the respondents, the Government has taken a conscious decision to overcome the problem of scarcity and dearth of the medical teachers for higher education and the super- speciality treatment for the patients in the premier government hospitals of the State.
The contention that the third proviso to Rule 56 of the RSR, impugned in the present cases, is being applied retrospectively, is only noted to be rejected. The proviso in the form, in which it has been introduced, has extended the age of retirement of the existing employees from 62 to 65 years with a condition that they shall continue on such extended period of service only on the non- administrative positions. It can, therefore, hardly be argued that the impugned provisions would have retrospective effect on the petitioners. As it is, the petitioners when they were appointed on the concerned administrative posts, were fully aware of their age of superannuation being 62 years. Therefore, they cannot be (50 of 55) [CW-7557/2018] allowed to say that the impugned provision would in any case be described as taking away their vested right. The perks, facilities and privileges attached to the administrative positions are available only till their continuation on such posts and, therefore, on their discontinuation from that position, they cease to get such benefits. But this cannot be described as reduction in the rank. The issue with regard to the junior person, holding an administrative post of the Head of Department, initiating the APARs of Senior Professors, has already been clarified by the State vide order dated 02.08.2016 that for filling of the APARs of Professors senior to Head of Department, the channels specified in earlier order dated 13.05.2003 shall be followed and thus the grievance of the petitioners is not tenable.
As regards the continuation of the medical teachers appointed as the Principals in the Medical Colleges run by the Raj- MES beyond the age of 62 years, since all such appointments have been made by way of re-employment, it is even otherwise permissible under the first proviso to Rule 56 even in the Government service. Moreover, here they have been engaged in the medical colleges run by the Raj-MES where they can be continued by way of re-employment even upto the age of 70 years in terms of Clause 1A of Schedule-I of the MCI Regulations. The MCI Regulations thus make it permissible for the employer/appointing authority to retain the employees. However, converse of it may not be true because unless the appointing authority raises the age of retirement, a medical teacher cannot, as a matter of right, claim continuation in such post upto the age of 70 years.
(51 of 55) [CW-7557/2018] The provisions of Rule 56(A)(bb) of the Fundamental Rules applicable to employees of the Central Government stipulate that those who want to continue beyond age of 62 years and superannuate at 65 years must fully devote themselves to academic work including clinical work and they should not get involved and get associated with administration in any department or institution. Under challenge before the Delhi High Court in Dr. Richa Dewan Vs. Union of India - 2016 SCC OnLine Del 3634 was the judgment of the Central Administrative Tribunal, New Delhi, in two separate Writ Petitions (Civil No.2740/2014 and No.3117/2014, which dismissed the Original Applications filed by the petitioners and rejected the challenge to Office Memorandum dated 24.02.2012 that the position/designation of the Head of the Department in specialties is an administrative position and, therefore, cannot be held by specialists of the teaching sub-cadre after attaining the age of 62 years. Challenge was also made to Office Memorandum dated 14.03.2013 directing one of the petitioners that she could not continue as the Head of Department to avail the benefit of age of superannuation upto 65 years. The petitioners contended that they could continue and hold the designation of the Head of the Department even after completion of 62 years since their age of superannuation, as per the Fundamental Rules, is 65 years. They contended that they are senior and the age of superannuation of specialists in the teaching sub-cadre being 65 years, they should not be deprived of the position that they were already holding as the Head of the Department. The Court noted the Fundamental Rule 56(A)(bb), which stated that the age of superannuation of specialists including teaching and non-teaching (52 of 55) [CW-7557/2018] and public health sub-cadres of Central Health Service would be 62 years. The first proviso, however, extended the age to 65 years for specialists including teaching sub-cadres of the Central Health Service, and restricted it to those engaged in teaching activities and not occupying the administrative positions. The second proviso stipulated that the specialists in the teaching sub-cadre of the Central Health Service, who at the age of 62 years occupy administrative positions, shall have the option to seek appointment to teaching positions in case they wish to continue in the service upto the age 65 years. The difference between the case in hand and the case which was decided by the Delhi High Court was that those two provisos were not under challenge in the latter case, yet the petitioners therein were questioning the competence of the Union of India to impose restrictions on the basis of the Office Memorandums. The Delhi High Court in para 12 of the report noted that the reluctance of the petitioners in giving up the post/designation of the Head of the Department can be perceived, though it can be said that the said post is not the same as defined in clause (i) to Rule 2 of the Central Civil Services (Classification, Control and Appeal) Rules, 1965. The Court further observed that this would be necessary and is obvious that if after the age of 62 years a specialist can do teaching work and cannot hold any administrative post. The Court also noted the objection of the petitioners that the Director-Professor/Professors of Excellence cannot be asked to function under the administrative control of their juniors but the Court further observed that this would be necessary and is obvious, if after the age of 62 years a specialist can do teaching work and not hold any administrative post.
(53 of 55) [CW-7557/2018] Someone junior to them in age and below the age of 62 years, would hold and exercise administrative control. The following observation of the Delhi High Court in para 12 and 13 of the report are worth quoting:-
"12. .............Another objection or contention is that Director- Professor/Professors of Excellence cannot be asked to function under the administrative control of their juniors. However, this would be necessary and is obvious, if after the age of 62 years a specialist can do teaching work and not hold any administrative post. Someone junior to them in age and below the age of 62 years, would hold and exercise administrative control. The argument that if Director-Professor/Professors of Excellence are not given the charge as the Head of the Department, and there is bound to be interference by those holding the post of the Head of the Department, also reflects the desire to hold and continue as the administrative head. In the aforesaid, we regret and express our inability to accept the said contentions, for the petitioners want to directly and indirectly assert that they would like to continue and hold on to the designation of the Head of the Department for then they would exercise administrative authority and control. This would be contrary to Clause (bb) of FR 56(A), which is not under challenge. This clause specifically stipulates that specialists exercising the option to continue after the age of 62 years to superannuate at the age of 65 years, will only engage and do teaching or academic work, which includes clinical work. They shall give up and forego their earlier role in all administrative capacities. The rationale is that students, doctors and patients in the hospital and colleges can take advantage and benefit of the specialists and their expertise in medical science after they have attained the age of 62 years and have opted to continue in teaching or academic work upto 65 years. They must not be involved or get associated with administrative work. They must disconnect and dissociate themselves from administration and administrative work.
13. The contentions raised before us do reflect that in spite of submissions to the contrary, there is reluctance to give up the designation of the Head of the Department as it is in fact akin to the post of the Head of the Department as defined in clause (i) of Rule 2 of the 1965 Rules. If Rule 2(i) of the Central Civil Services (Classification, Control and Appeal) Rules, 1965 is held to be applicable, the petitioners certainly cannot hold the said designation. If we accept that the designation/post of the Head of the Department is not a statutory designation under the aforesaid Rule 2(i) and (54 of 55) [CW-7557/2018] is a mere designation that has gained recognition and acceptance as a convention, our conclusion would not be any different. The purpose and intent apparent from clause (bb) of FR 56 (A) and OM dated 24th February, 2012 is that specialists who want to continue beyond the age of 62 years and superannuate at 65, must fully devote themselves to academic work including clinical work, and they should not get involved and get associated with the administration in any department or institution. Administration and problems relating to day to day working etc. should be left for others to handle."

With regard to the dispute as to what would be teaching and academic work vis-a-vis administrative work, the Delhi High Court noted that the Fundamental Rules, however, do not define and clearly demarcate what is teaching and administrative work. The statutory provisions are not violated for they do not provide and stipulate the distinction between teaching or academic activities and administrative positions or work. When the Fundamental Rules or other Rules are silent or not expressive, it is open to the Government to supplement the rules by issuing an Office Memorandum stating the posts or designations which are the administrative posts and would be included and treated as academic or teaching work. The Court held that "why and for what reason specialists above the age of 62 years should not hold administrative positions" falls within the domain of policy. The Courts cannot substitute and override the government policy. The reasons for the policy are perceptible but need not be recorded for this is not a lis or the dispute raised. Even though in the aforesaid case before the Delhi High Court, the validity of two provisos to Rule 56(A) of the Fundamental Rules was not questioned, yet the Court held that this question falls squarely within the domain of the policy of the State and the Court cannot substitute or override such policy. It was held that on the question of scope of judicial (55 of 55) [CW-7557/2018] review when examining the policy of the Government, the Courts do not act as the appellate authorities checking the wisdom, correctness or appropriateness of the policy.

In view of the above discussion, we hold that even though this Court wields the power of judicial review to examine the constitutional validity of the rule in question but this Court does not act as an appellate authority over the policy decision of the Government to check its wisdom to find out whether the policy is correct or appropriate. In all such matters, the executive is entitled to certain leverage to formulate its policies, which are open to interference by the Courts in exercise of power of judicial review only if they are manifestly arbitrary, capricious or are opposed to any statutory provision or violating of any constitutional provision. The wisdom of the executive on comparative merit of the alternative decisions is not the matter within the domain of this Court.

Upshot of the above discussion is that all the writ petitions deserve to fail and are hereby dismissed. This also disposes of stay applications as also other applications, if any.

Office to place a copy of this judgment in each connected matter.

                                    (GOVERDHAN BARDHAR),J                             (MOHAMMAD RAFIQ),J
                                   //Jaiman//




Powered by TCPDF (www.tcpdf.org)