Himachal Pradesh High Court
Suresh Kumar vs Union Of India & Others on 21 September, 2020
Bench: Sureshwar Thakur, Chander Bhusan Barowalia
IN THE HIGH COURT OF HIMACHAL PRADESH SHIMLA CWP No. 2363 of 2020 .
alongwith connected matters Reserved on: 10.9.2020 Decided on :
1. CWP No. 2363 of 2020 Suresh Kumar Petitioner.
Versus Union of India & others Respondents.
2. CWP No. 2644 of 2020 Mousam Deen and another Versus to Petitioners.
Union of India & others Respondents.
3. CWP No. 2804 of 2020
Anil Kumar Petitioner.
Versus
Union of India & others Respondents.
Coram:
Hon'ble Mr. Justice Sureshwar Thakur, Judge.
Hon'ble Mr. Justice Chander Bhu`san Barowalia, Judge. Whether approved for reporting?1yes CWP No. 2363 of 2020 For the petitioner: Mr. Naresh K Sharma, Advocate. For the respondents: Mr. Lokender Paul Thakur, Senior Panel Counsel, for respondent No.1.
Mr. Ashok Sharma, A.G with Mr. Hemant Vaid and Mr. Hemanshu Mishra, Addl.A.Gs with Mr. Vikrant Chandel, Dy.A.G for respondents No.2 and 3.
1Whether reporters of the local papers may be allowed to see the judgment?
::: Downloaded on - 22/09/2020 20:18:11 :::HCHP...33...
Mr. Avneesh Bhardwaj, Advocate, for applicant in CMP No. 7703 of 2020.
.
CWP No. 2644 of 2020For the petitioners: Mr. Naresh K Sharma, Advocate.
For the respondents: Mr. Lokender Paul Thakur, Senior Panel Counsel, for respondent No.1.
Mr. Ashok Sharma, A.G with Mr. Hemant Vaid and Mr. Hemanshu Mishra, Addl.A.Gs with Mr. Vikrant Chandel, Dy.A.G for respondents No.2 and 3.
Mr. Angrej Kapoor, Advocate, for respondent No.4.
Mr. Avneesh Bhardwaj, Advocate, for applicant in CMP No. 7705 of 2020.
CWP No. 2804 of 2020For the petitioner: Mr. Naresh K Sharma, Advocate. For the respondents: Mr. Lokender Paul Thakur, Senior Panel Counsel, for respondent No.1.
Mr. Ashok Sharma, A.G with Mr. Hemant Vaid and Mr. Hemanshu Mishra, Addl.A.Gs with Mr. Vikrant Chandel, Dy.A.G for respondents No.2 and 3.
Mr. Sanjeev Kumar, Advocate, for respondent No.4.
Sureshwar Thakur, Judge.
Since all the writ petitions involve common questions of law, hence all become amenable, for, a common verdict becoming rendered thereon. However, only Annexures borne in ::: Downloaded on - 22/09/2020 20:18:11 :::HCHP ...33...
CWP No. 2363 of 2020 are being alluded in this verdict, as, on the .
file of other writ petitions, common thereto though specially assigned Annexure numbers exist.
2. Application(s) being CMP No. 7704 of 2020 in CWP No. 2644 of 2020 and CMP No. 7703 of 2020 in CWP No. 2363 of 2020, are, allowed and the applicant(s) therein, are, ordered to be impleaded as intervener(s)/respondent(s).
3. The writ petitioners, belong to the BPL category (non-
SC/ST/OBC). The State of Himachal Pradesh, through, an advertisement embodied in Annexure P-7, advertised, for, the relevant purpose, the enumerated therein posts, of, TGT (Arts), TGT (Non-Medical), and, TGT (Medical). In all the afore advertised posts, vis-a-vis, the category appertaining, to, Economically Weaker Section (for short "EWS"), 39 posts became reserved, against advertised post(s) qua TGT (Arts), 18 posts became reserved against the advertised post(s) qua TGT (Non-
Medical), and, 13 post(s) became reserved against, the, advertised post(s) qua TGT (Medical). However, in the note written, in the afore Annexure, an echoing is borne, vis-a-vis, those candidates, ::: Downloaded on - 22/09/2020 20:18:11 :::HCHP ...33...
belonging to unreserved BPL category, being not required to submit .
any Income, and, Asset certificate, rather theirs becoming eligible for being considered, for, selection, in, the afore category appertaining, to, the afore unreserved posts, vis-a-vis, EWS category (non-SC/ST/OBC), merely, on production, of, a BPL Certificate duly countersigned, by the Block Development Officer, besides upon a non-SC/ST/OBC certificate, becoming issued by the competent authority concerned.
4. The learned counsel, appearing for the petitioners, has expressed his resistance, to, the afore merger of BPL (non-SC/ST/OBC category), into, the larger nowat contemplated category, of, EWS, and, has strived, to, restore the hitherto reservation, as, exclusively made qua BPL category, hence, belonging to non-SC/ST/OBC category, as, the earlier hereto reservation, as, was in operation, prior to the issuance of afore Annexure P-7, hence, validly made BPL family(ies) aspirant(s) rather, to, exclusively fall within the domain, of, EWS.
::: Downloaded on - 22/09/2020 20:18:11 :::HCHP...33...
5. The afore reservation, as, is meted to the .
non-SC/ST/OBC category, of, EWS hence in Annexure P-7, is, in pursuance to Annexure P-5 (notification of 11.6.2019).
6. The afore resistance, as is, with utmost vehemence expressed before this Court, by the learned counsel, for the petitioners, is, anvilled upon the trite ground (i) qua the enlargement of EWS category(ies) rather by the State of Himachal Pradesh, through its making Annexures P-5, and, P-7, for, theirs becoming entitled, to, the benefits of reserved posts qua them, (ii) moreso, on fixing, of, a higher per annum income borne in a sum of Rs. 4.00 lacs, than, the one previously in prevalence, in as much, as, the hitherto per annum qualifying income, of, the apposite BPL family (EWS category) being pegged, at, Rs.35000/-, (iii) perse whereupon(s), earlier, upon, evident per annum income, of, Rs.35,000/- becoming sourced, from, all resources, hence entitled any aspirant, to, fall within, the, EWS category, and, also his/her became entitled, to, exclusivity of benefits, of reservation made qua therewith, (iv) whereas, with the afore ceiling appertaining, to, per annum income upon, becoming nowat increased, to, a per annum ::: Downloaded on - 22/09/2020 20:18:11 :::HCHP ...33...
sum up to Rs. 4 lacs, as, is embodied in Annexure P-5, hence .
makes, visible bespeakings, vis-a-vis, the apposite escalation(s) in income criteria, happening in a shift short manner (v) and the afore escalation, in, the apposite income criteria, being both arbitrary and discriminatory, in as much, as, the special category, of, BPL families, alone merited inclusion, within the ambit, of, the constitutionally valid category of EWS, (vi) besides the extant subsuming therewithin(s) of persons, with, a higher income, with aspirants' hence earlier holding the afore pegged income, rather there-through creating or constituting a constitutionally invalid class, within, the insegregable class of EWS, nor the earlier made rather exclusive reservation qua BPL families, not meriting assignments, of, constitutional merit, as, the, afore holds no nexus, with, the constitutional objective, of valid reservation(s), in public employment, being meted to, no family, other than a BPL family category aspirant.
7. The writ petitioners, on, anvil of rules, existing prior to the issuance, of, Annexure P-5, in as much, as, thereat non-SC/ST/ OBC and BPL certificate holders, alone became entitled to the ::: Downloaded on - 22/09/2020 20:18:11 :::HCHP ...33...
prescribed per-centum, of, reservation, in public employment, make .
espousal(s), vis-a-vis, the constitutionally sacrosanct hitherto rule, not warranting any dilution, as has occurred, through issuance of Annexure P-5. In nutshell the learned counsel for the petitioners, espouses for setting aside, of, Annexures P-5, and, of P-7, rather, conspicuously on the ground, of, their legitimate expectation(s) in public employment, on, anvil, of, Annexure P-5 becoming jeopardized.
8. The State of Himachal Pradesh, filed a detailed reply, to the writ petition, and, has there-through strived to validate the issuance of Annexure P-5, and, also the tandem therewith, issued advertised notice, as, becomes embodied in Annexure P-7. The essence of the reply meted to the writ petition is encapsulated, in, the afore Annexure(s) being constitutionally valid, and, theirs becoming rested, upon, valid exercising(s), of, constitutional discretion by the State of Himachal Pradesh. A specific contention, is, also embodied therein qua the broadening, of, the category, of, BPL certificate holder(s), into, a large category, of, EWS (non-SC/ST/OBC), through, the apposite income criteria being ::: Downloaded on - 22/09/2020 20:18:11 :::HCHP ...33...
enhanced, up to Rs.4 lacs per annum, not undoing, the benefit, of, .
reservation earlier meted even to BPL certificate holders, rather, a, mere expansive swathe of population, also, hence with minimal incomes', being validly created, for, hence the benefits of reservation(s), on, the constitutionally sacrosanct pedestal, of, sub Article 6, of, Article 16, of, the Constitution of India, becoming meted, to all, hence, falling, in, the apposite category, of, EWS.
9. Moreover, it is also contended that since, from the hitherto 8% reservation, as, contemplated, for, BPL certificate holder(s), rather extantly, a, 10% reservation, to, EWS becomes contemplated through Annexure P-5, hence, for direct recruitment to class I, II, III and IV posts, necessarily hence in obvious expansion, of, category(ies) of posts, where-against reservation(s) became earlier contemplated, exclusively for BPL certificate holders (non-SC/ST/OBC), in as much, as, only qua class IV posts, reiteratedly there-through, the, apposite beneficial category becoming enlarged, in, both expanse and size (i) thereupon, the extant increase(s) in the per centum of reservation(s), and, also increases in number of reserved posts, hence would ensure accruing ::: Downloaded on - 22/09/2020 20:18:11 :::HCHP ...33...
of proportionally increased size(s), of, the constitutionally .
sacrosanct reservation(s) hence becoming meted to EWS, than, occurring earlier, (ii) whereupon, also the proportional increase(s) or inclusion(s) of, other persons, than, BPL aspirants, merit condonation. Significantly, hence it has become pointedly averred, in, the reply, that, the afore merger or inclusion, is, constitutionally valid, and, also has a keen and deep nexus, with the constitutional objective, in as much, as, there-through(s) the benefit(s) of reservation percolating into the largest swathe of population, hence, aspiring to become recipient(s) thereof, on, anvil of minimum or minimal income, (i) thereupon, the added category, of, persons hence befittingly becoming qualified, as, EWS, to, hence compete alongwith BPL certificate holders, for, all being considered for selection and appointment, vis-a-vis, the advertised posts.
10. Before proceeding to analyze the vigor, of, the afore strived contention, addressed before this Court, by the learned counsel for the petitioners, and, by the learned Advocate General, it is deemed imperative, to, go through, the relevant parameters, as become contemplated, in clause 3, of, Annexure P-5, (i) a reading ::: Downloaded on - 22/09/2020 20:18:11 :::HCHP ...33...
whereof unearths or unveils, vis-a-vis, an echoing being loudly .
voiced therein, vis-a-vis, a person holding, an annual income upto Rs. 4.00 lacs, hence becoming eligible for being entitled, to, avail, the, benefit, of, reservation made, vis-a-vis, EWS category, and afore income being construable alongwith all income(s) sourced from salary, agriculture, business, profession etc. Further more, dehors, the afore nowat contemplated, apposite EWS qualifying criteria, vis-a-vis, the afore per annum income, up to Rs.4.00 lacs, rather upon the aspirant concerned, holding more than one hectare, of, agricultural land in rural areas, and, 500 M2 land in urban areas;
or residential flat/house of more than 2500 square feet in rural/urban areas, rather rendering him self ineligible, besides upon his belonging, to, a family of income tax payee(s), or, upon, any, of, his family member(s) being, in, regular/contractual employment, of, the Central Government, State Government, Board, Corporations and autonomous bodies and public Sector undertakings etc, (i) thereupon, also his/her acquiring ineligibility, for, being construable to be fall, in, the EWS category. Moreover it has also become qualified, that, the property held by the family of the aspirant in ::: Downloaded on - 22/09/2020 20:18:11 :::HCHP ...33...
different locations or different places/cities, being amenable, for .
being clubbed, for, determining EWS category, besides, the aspirant concerned, his/her parents, and, siblings below the age of 18 years, as also his/her spouse and children, below the age of 18 years becoming declared to be the family, of, the aspirant.
11. Further more, along therewith, a, comparative study, of, the parameters/indicators, appertaining to entitlements qua BPL certificate(s) holders (non-SC/ST/OBC), is, also imperative, and, the requisite averments become embodied, in, a notification issued in July, 2018, and, notification whereof, has come to be placed on record, by the learned Advocate General, relevant paragraph whereof, is, extracted hereinafter.
" izns"k ljdkj xzkeh.k fodkl foHkkx la[;k ,lŒ,eŒtsŒ&120@2012&13 ¼cM½&vkjŒMhŒMhŒ& fnukad tqykbZ] 2018 vf/klwpuk jkT;iky fgekpy izn's k xjhch dh js[kk ls uhps jgus okys ifjokjksa ¼chŒ ihŒ ,yŒ½ ds p;u dh izfd;k esa vkSj vf/kd ikjnf'kZrk ykus ds m}s'; ls bl foHkkx ds i= fnukad 29&01&2007 o 21&03&2013 }kjk tkjh fn'kk&funsZ'kksa esa fuEufyf[kr la'kks/ku djus dh lg"kZ Loh--fr iznku djrs gS%a & ¼d½ izR;sd chŒ ihŒ ,yŒ ifjokj ds eqf[k;k ls xzke iapk;r }kjk fuEufyf[kr fcUnqvksa ij ?kks"k.kk i= ¼Affidavit½ izkIr fd;k tk,xk%& • fd esjs ifjokj ds ikl 2 gSDVs;j ls T;knk vflafpr Hkwfe ;k 1 gSDVs;j ls T;knk flafpr Hkwfe ugha gSaA • esjs ifjokj ds ikl jgus ds fy, vk/kqfud 'kgjh izdkj dk iDdk@cM+k futh ?kj ugha gSA • esjk ifjokj vk;dj ugha nsrk gSA • esjs ifjokj dh osru] iSa'ku] HkÙks] ekuns;] etnwjh rFkk O;olk; vkfn ls fu;fer ekfld vk;
eqŒ 2500@& :Œ ls vf/kd ugha gSA ::: Downloaded on - 22/09/2020 20:18:11 :::HCHP ...33...
•esjs ifjokj ls dksbZ lnL; ljdkjh ukSdjh vFkok xSj ljdkjh ukSdjh esa fu;fer rkSj ij ;k vuqcU/k ij dk;Zjr ugha gSA .
¼[k½ izR;sd chŒ ihŒ ,yŒ ifjokj ds de ls de ,d ik= lnL; dks ¼flok; fnC;kax o 70 o"kZ dh vk;q ls vf/kd lnL;ksa½ egkRek xka/kh jk"Vªh; xzkeh.k jkstxkj xkjUVh vf/kfu;e ¼eujsxk½ esa ,d o"kZ esa de ls de 20 fnu dk;Z djuk vfuok;Z gksxkA ;fn dksbZ ifjokj bl 'krZ dks iw.kZ ugha dj ikrk] rks xzke lHkk }kjk ,sls ifjokj dk uke chŒ ihŒ ,yŒ lwph ls dkV fn;k tk,xkA ¼x½ chŒ ihŒ ,yŒ ifjokj ds de ls de ,d ik= lnL; dks nhu n;ky mik/;k; xzkeh.k dkS'kY; ;kstuk ;k jk"Vªh; xzkeh.k vkthfodk fe'ku esa LFkkuh; Lrj ij viuh Hkkxhnkjh lqfuf'pr djuh gksxhA ¼?k½ ;fn chŒ ihŒ ,yŒ ifjokj dk dksbZ lnL; vyx ifjokj ds :i esa viuk uke ntZ djus gsrq xzke iapk;r esa vkosnu djrk gS rks ml voLFkk esa ,sls u;s ifjokj dks vkxkeh 3 o"kksZ rd chŒ ihŒ ,yŒ lwph esa 'kkfey ugha fd;k tk;sxk rFkk vfookfgr yksxksa dk ifjokj chŒ ihŒ ,yŒ ds fy, vyx ifjokj ugha ekuk tk,xkA mijksDr ds vfrfjDr ;g Hkh fu.kZ; fy;k tkrk gS fd%& ¼1½ ,slh xzke iapk;rsa tgka vc ,d Hkh ifjokj chŒ ihŒ ,yŒ esa ugha gS] mu xzke iapk;rkas ds chŒ ihŒ ,yŒ ifjokjksa ds y{; dks lEcfU/kr mik;qDr }kjk mlh fodkl [k.M dh vU; xzke iapk;rksa esa iwoZ vkcafVr y{; ds lekuqikr ckaVk tk,xk rFkk fodkl [k.Mkas o ftys dk chŒ ihŒ ,yŒ y{; iwooZ r gh jgsxkA chŒ ihŒ ,yŒ eqDr xzke iapk;rkas dks izkRs lkgu gsrq foHkkx }kjk fo'ks"k vuqnku@;kstuk dk izko/kku fd;k tk;sxkA ¼2½ foHkkx }kjk izn's k esa gj o"kZ vizSy ekg esa gksus okyh xzke lHkk dh izFke cSBd esa xzke iapk;r dh chŒ ihŒ ,yŒ lwph dh leh{kk lqfuf'pr dh tk,xhA vkns'k }kjk ¼MkŒ vkjŒ ,uŒ cÙkk½] lfpo ¼xzkeh.k fodkl ,oa ipkaŒ jkt½] fgekpy izn's k ljdkj] f'keyk&2'
12. A perusal thereof, discloses qua though there occurs therein a prescription, vis-a-vis, necessity of any BPL aspirant concerned (a) holding an income, upto, Rs.2500/- per month (b) the land holding of his or her family, vis-a-vis, un-irrigated land being up to 2 hectares, and, irrigated land up to 1 hectares (c) his or her family not residing in urban area like pakka house, (d) any member of his or her family being not an income tax payee (e) any member of his or her family not holding public employment either in ::: Downloaded on - 22/09/2020 20:18:11 :::HCHP ...33...
permanent or in a contractual capacity. A further reading thereof .
unveils, vis-a-vis, alike the apposite income criteria contemplated in Clause 3, of Annexure 5, an apposite income criteria, becoming also contemplated, in, the notification, of, July, 2018, excepting limits thereof, and, in both, the apposite income criteria, becoming prescribed, to, assume no relevance, upon, the aspirant's family holding, prohibited sizes of landed or immovable assets, as, become respectively embodied in Annexure A-5, and, in the notification, of, July, 2018.
13. Moreover, another similarity which occurs, inter-se, both the notification of July, 2018, and, clause 3 of Annexure P-5, is, vis-a-vis, an aspirant concerned, or, the family of the aspirant concerned, not, being an income tax payee. The afore similarity(ies) inter-se the notification of July 2018, wherethrough, the category of BPL became created, and, clause 3 of Annexure P-5, does prima-facie, ensure, vis-a-vis, the happening(s), of, enlargement(s), or, broadening(s), of, EWS category, hence enshrined, in, Sub Article 6 of Article 16, of, the Constitution of India, as, a constitutionally valid category, acquiring constitutional ::: Downloaded on - 22/09/2020 20:18:11 :::HCHP ...33...
merit besides concomitantly, the, exercising(s), of, apposite .
executive discretion becomes not amenable to judicial review, (i) significantly, and, amplifyingly, the, exercising of valid executive discretion, appears to ensue, from its meteing deference, vis-a-vis, the monetisable value(s), of, the immovable assets/land holdings, of an aspirant concerned, than any stricto sensu pegging(s), of, income upto Rs. 2500/- per month, (ii) perse whereupon(s) earlier an aspirant staked claim, for, his being both a befitting BPL family member, and, also claimed exclusivity, of, her/his hence falling within the category of EWS, (iii) as, thereupon(s), prima-facie the mandate of sub Article 6 of Article 16 of the Constitution of India, becomes meted valid deference, rather than suffer inapt nullification (iv) emphasisingly, the, leading valid factor in the making of the impugned notification, is grooved, in the consequent therewith economic necessity(ies), arising from passage, of, time since then upto now, hence bringing inflationary pressure upon an income higher than Rs.35,000/- per annum, with the apt corollary, vis-a-vis, the earlier economically empowered section(s) of society, becoming alike BPL certificate holders, rather marginalized, in, ::: Downloaded on - 22/09/2020 20:18:11 :::HCHP ...33...
terms of monetisable resources, thereupon theirs also becoming .
eligible through economic necessity, for staking claim, for, reservation, as, nowat made qua EWS category.
14. Even otherwise, the apposite constitutional mechanism, is enjoined to assume or enjoin the virtue, of, dynamism becoming imparted thereto, than any unwanted staticity, hence, upon, imparting(s), of, constitutional dynamism, to, the apposite norms, does validate, the inclusion of all afore nowat included persons, within the category of EWS, (i) as all fall within, the, constitutionally valid area/zone thereof, (ii) given there-through(s) not only economic necessity, arising from efflux of time, since the making, of, the earlier notification, vis-a-vis, the issuance, of, nowat notification, has become meted deference, (iii) but also the Executive has struck the apposite balance inter-se all competing interest(s) appertaining, to, constitutional norms/considerations, vis-
a-vis, all marginalized or economically weaker sections of the society, deserving inclusions within the constitutional ambit of EWS.
::: Downloaded on - 22/09/2020 20:18:11 :::HCHP...33...
15. Further thereonwards, there are, stringent prohibitive .
restrictions, cast in Annexure P-5, upon, an aspirant, whose family income though from all sources, is, Rs. 4.00 lacs per annum, for, hence, his though perse there-through deserving inclusion, in, EWS category, (i) in as much, as, upon the family of the aspirant, upon, evidently owning or possessing, more, than 1 hectare of agricultural land, in rural areas, and, 500 M2 land in urban area, or, residential flat/house of more than 2500 square feet in rural/urban areas, (ii) whereupon, upon the afore exclusionary prohibitive clause(s) becoming proven, thereupon, the, aspirant becoming estopped to, anchor, his, claim, for, inclusion, within, EWS category, (iii) despite the apposite per annum income, being in consonance with, the, prior thereto opening(s) of clause 3. The afore prohibited sizes, of, landed assets, or, of, immovable assets, if held, by any aspirant, hence renders the relevant income criteria, to, become irrelevant. In aftermath, in the valid exercising(s) of discretion, by, the State of Himachal Pradesh, it appears it becoming well guided, by, the monetisable quantum, of, the afore holdings in as much, as, upon the monetisable landed assets or immovable assets, of the aspirant ::: Downloaded on - 22/09/2020 20:18:11 :::HCHP ...33...
being beyond Rs. 4.00 lacs, hence his becoming constitutionally .
disqualified, for, becoming reckoned, as, an EWS aspirant.
Necessarily hence the afore necessity, of, size, of, per annum income, is, a well calibrated mechanism, for, making an apt determination, of, economic weakness or economic dis-
empowerment, of, any aspirant, thereupon, the exercise, of, executive discretion becomes bereft, of, any vires, of, malafides or impropriety, and, even of constitutional illegality.
16. Be that as it may, even qua BPL certificate holders (non-SC/ST/OBC), upon, the size of the land holdings, in, as much, as, the size of the irrigable land, being beyond 1 hectare, and, vis-a-
vis non-irrigable land being beyond 2 hectare, are cast, as fetter(s), against, an aspirant seeking BPL status, (i) dehors, the income criteria with the apposite ceiling limit becoming accomplished. In the face, of, the afore evidently proven exclusion(s), hence emanating from the afore respective prohibited size(s), of, land holdings, as, held by any BPL aspirant, though, would render the latter to be not a member, of, a BPL family, (ii) however, thereafter, upon, monetisable values, of, his apposite prohibited size(s), of, ::: Downloaded on - 22/09/2020 20:18:11 :::HCHP ...33...
land holdings, hence falling within the realm, of, the limit, of, .
income prescribed, vis-a-vis, the nowat created EWS category, would rather eligiblise the apposite BPL family aspirant, to, avail the benefit of reservation meted, in, the impugned notification, qua, EWS category, (iii) wherefrom, obviously, there is neither any absolute exclusion, of, any BPL family member nor prima-facie any inference, of any invalid discretion, being exercised is drawable, nor any exclusivity of reservation accruing, upon, an aspirant holding per mensem income, of, Rs. 2500/-, can beget constitutional condonation, nor, can become the valid touchstone, for, invalidating the impugned notification, (iii) preponderantly, also when through(s) the size, of, reservation, as, also the categories, of, posts, where-to-which, it becomes applicable, does give leverage, even, to, a BPL family aspirant rather holding an income, of, only upto Rs.35,000/- per annum, to, compete alongwith other categories nowat included within, the, EWS category.
17. In other words, the, prohibited monetisable value, of, land holdings, of any BPL aspirant, though when may exclude any ::: Downloaded on - 22/09/2020 20:18:11 :::HCHP ...33...
BPL aspirant, to, claim the benefits, of, the hitherto EWS .
reservation, (i) whereas, upon the apposite monetisable value thereof, arriving upto Rs.4.00 lacs, as, is the per annum, limit of income hence enhanced, from, the hitherto per annum limit of income, of, Rs. 35000/- rather would qualify the apposite excluded BPL family aspirant, to, avail the benefits, of, reservation, vis-a-vis, EWS category, (i) and, when the afore per annum income, is, the main criteria, vis-a-vis, the financial year prior to the year of application, (ii) thereupon, on the afore parameter(s), a palpable uniformity, and, equalization occurs, inter-se persons falling within, the, domain of clause 3 of Annexure P-5, with those aspirants who stand excluded from the category, of, BPL, and, who become nowat included within EWS category (iii) whereupon, obviously the afore brought equalizations, hence, bolsters an inference qua it becoming founded, upon, valid exercising(s) of discretion, by the executive.
Moreover, therethrough hence the largest swathe of economically marginalized befitting population, also deserving, to, fall within the constitutional category, of, EWS, becoming validly benefited, (i) besides there-through an assimilation(s) therewithins, of, the afore ::: Downloaded on - 22/09/2020 20:18:11 :::HCHP ...33...
hitherto category of BPL aspirant, anchored, upon, income criteria, .
also happening (ii) besides, the afore assimilation, does not, render the broadened category of EWS, to become invalidly segregated, from, the hitherto BPL category, merely, on, income criteria.
Moreover, the afore merger through the afore mode, of, BPL family aspirant hence also nowat concomitantly ensures subsumings therewith, hence, conspicuously within the larger category, of, economically marginalized families contemplated in clause 3 of Annexure P-5, thereupon, the afore merger hence becomes constitutionally meritworthy, (a) as, any BPL aspirant also becomes facilitated, to, avail the benefits, of, the extant reservation.
Significantly with the mode of merger/inclusion of BPL family aspirant, into the larger category, of, economically marginalized families, becoming well founded, upon, the legitimate mode, contemplated in clause 3 of Annexure P-5, (a) in as much, as, both on the parameter(s) of size, of, income and also, on, the parameter(s) of monetisable values, of, immovable assets, (b) whereupon, the afore adopted mode, of, apposite merger, becomes a ::: Downloaded on - 22/09/2020 20:18:11 :::HCHP ...33...
constitutionally valid or a constitutionally sacrosanct creation or .
merger, as, the case may be.
18. Be that as it may, for the afore inference or conclusion, being firmly rested, on valid constitutional touchstone(s) hence permitting judicial review, of, Annexures P-5, and, of P-7, it becomes, incumbent, for this Court, to extract the relevant and permissible domains within ambits' whereof, the exercise of judicial review, of, executive action, becomes impermissible or permissible, as the case may be, (i) and, domains whereof became expressed in a judgment rendered, by the Hon'ble Apex Court in case titled as Chairman All India Railway Recruitment Board and another versus K Shyam Kumar and others (2010) 6 SCC 614, relevant paragraphs whereof, stand extracted hereinafter (ii) wherein trite underlining(s) are echoed, vis-a-vis, the apposite constitutional fetters, operating hence against or carrying leanings, vis-a-vis, affirmative exercise of judicial review, in as much, as, the exercising, of, apposite judicial review, upon, the decision making process or the making of executive discretion or the exercise of discretion, being illegal, (iii) and, the foundation of ::: Downloaded on - 22/09/2020 20:18:11 :::HCHP ...33...
illegality, as, a source, of, striking down executive action, is, ultra .
vires, errors of law and, onerous conditions, improper purpose, relevant and irrelevant factors, acting in bad faith, unauthorized delegation, failure to act etc. (iii) procedural impropriety, breach of natural justice, and, vice of caprice, malafides, ingraining the exercise, of, executive action, and, also upon, legitimate expectation(s) becoming eroded. Further thereonwards. it also becomes encapsulated therein, vis-a-vis, the afore "wednesbury"
test, hence empowering the making, of, judicial review, of, executive decision(s), rather nowat also inching towards, the more omnibus doctrine of necessity, and, proportionality, (i) and, the imperative bench marks thereof being encapsulated in paragraphs 22 to 28 thereof, (ii) and, obviously a reading of the hereinafter extracted paragraphs, makes vivid echoings, vis-a-vis, both the proportionality test, as well, as, the "wednesbury" principle, continuing to co-exist, and, finest difference, inter-se both being comprised, in, proportionality test, becoming applicable, upon, violation of human right, (iii) and, or upon breach, of, fundamental rights rather evidently surfacing, (iv) whereas, "wednesbury"
::: Downloaded on - 22/09/2020 20:18:11 :::HCHP...33...
principle, becoming attracted more on domestic law, and, .
obviously, when there is violation of citizens ordinary rights.
Consequently, hence, the proportionality principle has not yet replaced wednesbury principle, rather both the afore principles coexist, hence in the afore factual touchstone(s). Thereupon, upon applying the afore tests hereat, the executive, has reasonably balanced the economic necessity, of, inclusion of a larger swathe, of, economically marginalized section of population, in, the EWS category (non-SC/ST/OBC category) than existing earlier (i) and, thereupon, the afore striking of balance, inter-se, the respective competing claims, vis-a-vis reservation within EWS category, of, persons, hence, in, both the notification of July, 2018, where-
through the category of BPL families became created, and, of, persons, borne in the extant notification, who validly benefit, from, the hitherto upper limit of income criteria hence becoming enhanced, does find, its befitting constitutional bedrock.
Necessarily also hence, thereupon, the necessity of inclusion(s) thereof(s), within EWS category, becomes well conceived, hence for the requisite purpose. Since the holistic constitutional virtue ::: Downloaded on - 22/09/2020 20:18:11 :::HCHP ...33...
behind sub Article 6, of, Article 16 of the Constitution of India, is .
fully achieved, thereupon, hence the impugned notification, cannot be deprecated. Moreover reiteratedly also when through the afore notification, the executive has meted deference, vis-a-vis, the doctrine of necessity, in as much, as, through the afore escalation of per annum income, from, the hitherto per annum income of Rs.
35000/-, it has definitely, validly merged therewithin, a large, and, expansive swathe, of, population, within, the EWS category (Non-
SC/ST/OBC), (i) and, thereupon reiteratedly, also the apposite striking, of, balance has become meted the most befitting deference, (ii) whereupon both the afore apposite tests become satiated, conspicuously, when no material, vis-a-vis, vices, of, malafides or illegalities, rather seeking into the decision making processes, hence has made any appearance. Consequently, this Court refrains to exercise its power of judicial review, for, setting aside the impugned Annexures.
"22. Judicial review conventionally is concerned with the question of jurisdiction and natural justice and the Court is not much concerned with the merits of the decision but how the decision was reached. In Council of Civil Service Unions Vs. Minister of State for Civil Service (1984) 3 All ER 935 the (GCHQ Case) the House of Lords rationalized the grounds of judicial review and ruled that the basis of judicial review ::: Downloaded on - 22/09/2020 20:18:11 :::HCHP ...33...
could be highlighted under three principal heads, namely, illegality, .
procedural impropriety and irrationality. Illegality as a ground of judicial review means that the decision maker must understand correctly the law that regulates his decision making powers and must give effect to it. Grounds such as acting ultra vires, errors of law and/or fact, onerous conditions, improper purpose, relevant and irrelevant factors, acting in bad faith, fettering discretion, unauthorized delegation, failure to act etc., fall under the heading "illegality". Procedural impropriety may be due to the failure to comply with the mandatory procedures such as breach of natural justice, such as audi alteram partem, absence of bias, the duty to act fairly, legitimate expectations, failure to give reasons etc.
23. The ground of irrationality takes in Wednesbury unreasonableness propounded in Associated Provincial Picture Houses Limited v. Wednesbury Corporation (1947)2 All ER 680, Lord Greene MR alluded to the grounds of attack which could be made against the decision, citing unreasonableness as an `umbrella concept' which covers the major heads of review and pointed out that the court can interfere with a decision if it is so absurd that no reasonable decision maker would in law come to it. In GCHQ Case (supra) Lord Diplock fashioned the principle of unreasonableness and preferred to use the term irrationality as follows:
"By `irrationality' I mean what can now be succinctly referred to as "Wednesbury's unreasonableness", ....... It applies to a decision which is so outrageous in its defiance of logic or of accepted moral standards that no sensible person who had applied his mind to the question to be decided could have arrived at it."
24. In R. v. Secretary of State for the Home Department ex parte Brind (1991) 1 All ER 720, the House of Lords re-examined the reasonableness of the exercise of the Home Secretary's discretion to issue a notice banning the transmission of speech by representatives of the Irish Republican Army and its political party, Sinn Fein. Court ruled that the exercise of the Home Secretary's power did not amount to an unreasonable exercise of discretion despite the issue involving a denial of freedom of expression. House of Lords however, stressed that in all cases raising a human rights issue proportionality is the appropriate standard of review.
::: Downloaded on - 22/09/2020 20:18:11 :::HCHP...33...
25. The House of Lords in R (Daly) v. Secretary of State for the .
Home Department (2001) 2 AC 532 demonstrated how the traditional test of Wednesbury unreasonableness has moved towards the doctrine of necessity and proportionality. Lord Steyn noted that the criteria of proportionality are more precise and more sophisticated than traditional grounds of review and went on to outline three concrete differences between the two:-
(1) Proportionality may require the reviewing Court to assess the balance which the decision maker has struck, not merely whether it is within the range of rational or reasonable decisions. (2) Proportionality test may go further than the traditional grounds of review in as much as it may require attention to be directed to the relative weight accorded to interests and considerations.
(3) Even the heightened scrutiny test is not necessarily appropriate to the protection of human rights.
Lord Steyn also felt most cases would be decided in the same way whatever approach is adopted, though conceded for human right cases proportionality is the appropriate test.
26. The question arose as to whether doctrine of proportionality applies only where fundamental human rights are in issue or whether it will come to provide all aspects of judicial review. Lord Steyn in R. (Alconbury Development Limited) v. Secretary of State for the Environment, Transport and the Regions (2001) 2 All ER 929 stated as follows:-
"I consider that even without reference to the Human Rights Act, 1998 the time has come to recognize that this principle (proportionality) is part of English administrative law not only when Judges are dealing with Community acts but also when they are dealing with acts subject to domestic law. Trying to keep the Wednesbury principle and proportionality in separate compartments seems to me to be unnecessary and confusing".
Lord Steyn was of the opinion that the difference between both the principles was in practice much less than it was sometimes suggested and whatever principle was applied the result in the case was the same.
27. Whether the proportionality will ultimately supersede the concept of reasonableness or rationality was also considered by Dyson ::: Downloaded on - 22/09/2020 20:18:11 :::HCHP ...33...
Lord Justice in R. (Association of British Civilian Internees: Far East .
Region) v. Secretary of State for Defence [2003] QB 1397 and stated as follows:-
"We have difficulty in seeing what justification there now is for retaining Wednesbury test ..... but we consider that it is not for this Court to perform burial rights. The continuing existence of the Wednesbury test has been acknowledged by House of Lords on more than one occasion. A survey of the various judgments of House of Lords, Court of Appeals, etc. would reveal for the time being both the tests continued to co-exist."
28. The position in English Administrative Law is that both the tests that is. Wednesbury and proportionality continue to co-exist and the proportionality test is more and more applied, when there is violation of human rights, and fundamental freedom and the Wednesbury finds its presence more on the domestic law when there is violations of citizens ordinary rights. Proportionality principle has not so far replaced the Wednesbury principle and the time has not reached to say good bye to Wednesbury much less its burial."
19. Moreover, the, Hon'ble Apex Court, in, a judgment rendered in a case titled as Basic Education Board UP versus Upendra Rai (2008) 3 SCC 432, has made an expostulation of law, vis-a-vis, Courts being prohibited, to, interfere with the policy decision of the Government, unless, it is in violation of some statutory or constitutional provision, (i) whereupon(s) there is no necessity hereat, for this Court, to, exercise its power of judicial review, as, for all the afore reasons, the, decision making processes involved in the making of Annexures P-5 and P-7, are, hence constitutionally sacrosanct, and, also constitutionally inviolable.
::: Downloaded on - 22/09/2020 20:18:11 :::HCHP...33...
20. Significantly vis-a-vis the merger, which has happened .
and occurred hereat, the Hon'ble Apex Court in a judgment rendered in a case titled, as, Indian Airlines Officers' Assn. Versus Indian Airlines Ltd and others alongwith connected matters, (2007) 10 SCC 684, has in paragraph 46 thereof, paragraph whereof stands extracted hereinafter, hence cast an expostulation of law, rather making it impermissible for Courts of law, to, in the exercise of their constitutional power, of judicial review, to, rip apart or disintegrate the apposite merger, upon, the apposite merger became founded, upon, any constitutional valid policy besides therein, it has, become mandated, that, any arguments of inequality or vis-a-
vis unreasonable classification, being a meritless ground, to, strike down, any, policy decision.
"46. . In S.P. Shivprasad Pipal vs. Union of India & Ors. [(1998) 4 SCC 598] Mrs. Sujata Manohar, J. took into consideration that prior to the merger of the three cadres, the Cadre Review Committee recommended the merger of three cadres/services which Committee was headed by Cabinet Secretary and had members of various other Ministries such as Secretary Labour, Finance, Department of Personnel, Law and Defence. These recommendations were approved by the Cabinet and it is thereafter that the Rules were framed which Rules were approved by the Department of Personnel and Law Ministry as ::: Downloaded on - 22/09/2020 20:18:11 :::HCHP ...33...
also the Union Public Service Commission. The learned Judge .
noted that a detailed exercise was done to ensure that no injustice takes place to any of the merging cadres. The learned Judge then went on to note that the salary structure was similar in three cadres by 1987. The qualifications were also almost the same in all the three merging cadres. The learned Judge also further noted that the constitution of a unified cadre was in public interest and hence the merger could take place. The learned Judge went on to say:
"Hence the merger took place. Since this is essentially a matter of policy, the scope of review by the Court is limited. We can, however, examine the grievance of the appellant relating to unequals being treated as equals and the grievance relating to losing promotional avenues."
Learned Judge found no fault with the policy decision and in fact went on to hold in para 19 of the judgment as under:
"However, it is possible that by reason of such a merger, the chance of promotion of some of the employees may be adversely affected, or some others may benefit in consequence.
But this cannot be a ground for setting aside the merger which is essentially a policy decision. This Court in Union of India v.
S.L. Dutta examined this contention. In SL Dutta a change in the promotional policy was challenged on the ground that as a result, service conditions of the respondent were adversely affected since his chances of promotion were reduced. Relying upon the decision in the State of Maharashtra vs. Chandrakant Anant Kulkarni this Court held that a mere chance of promotion was not a condition of service and the fact that there was a reduction in the chance of promotion would not amount to a change in the conditions of service."::: Downloaded on - 22/09/2020 20:18:11 :::HCHP
...33...
We do not think anything more is required to be said as regards .
the three decisions relied upon by the learned counsel."
21. The afore trite underlining, as, becomes borne therein, is, rather with aplomb applicable hereat, vis-a-vis, merger of the hitherto BPL category, into the larger category of EWS, especially when the afore merger also does validly assimilate therewithin, r to even, the, hitherto category of BPL, through, the income limit, being enhanced from hitherto income of Rs.35000/- to Rs. 4.00 lacs hence drawn from all sources.
22. This Court, for, all the afore stated reasons, deems it not fit, to exercise its power to judicial review, to, invalidate the impugned Annexures, yet, the further reason(s) for this Court, not approbating, the arguments addressed by the learned counsel for the petitioners, is, founded upon (a) the exercise of executive discretion by the Government of H.P, through, the valid enshrinement(s), occurring in sub Article 6 of Article 16, of, the constitution of India, though yet not becoming rested, upon, the firmest, hence accurate statistical data. However, the afore infirmity, if any, is condonable, as, in clause 3, of, Annexure P-5, and, for all the aforestated reasons, the, inclusion(s) therewithin, even of BPL certificate ::: Downloaded on - 22/09/2020 20:18:11 :::HCHP ...33...
holders, is, an exercise rather may not requiring, any marshaling(s) .
qua therewith any precise scientific data, (i) especially only, vis-a-
vis, any BPL family aspirant concerned, with an income up to Rs.35000/- per annum, as, any insistence, for, garnering(s), of, any firm scientific or precise data, vis-a-vis, the afore class, of, BPL family, is, rather not required to be undergone, by the executive hence prior to its, making the impugned Annexures, importantly given, the increase(s), in, sizes of reservation nowat meted to EWS category, and, also given the increase(s) in the number of posts, where-to-which, it has obviously become applicable than hitherto,
(ii) and prominently, when the afore nowat contemplated economically marginalized section(s), of, society, than any aspirant holding a meager income of Rs.35000/- rather befittingly deserve, to, become valid recipient(s), of, the constitutional reservation, vis-
a-vis, EWS, (iii) whereas, upon making them outside the afore realm merely, upon, firm statical data qua the number(s) of the afore remaining un-garnered, would bring breach becoming encumbered upon, the apposite constitutional norms, moreso, when even the afore hitherto category(ies) also remain within realm and ::: Downloaded on - 22/09/2020 20:18:11 :::HCHP ...33...
domain, of, EWS category. Hence, merely on the afore purported .
infirmity, the impugned Annexures, cannot be invalidated, as for all the afore stated reasons, they do strike, the requisite balance, and, also ensure the apposite proportionality becoming meted adherence, and, especially heightened reverence becoming meted, vis-a-vis, the test of economic necessity, of, inclusion, of, a larger economically marginalized section(s), of, society, than, the category of EWS, significantly when it has occurred without disturbing the inclusion therewithin(s), of, even the BPL certificate holders. Consequently, merely upon the purported rights, of, purported exclusivity, of, reservation, of, BPL certificate holder, becoming purportedly truncated upon persons falling within clause 3 of Annexure P-5, hence being permitted to enter into, the area, of, competition, is, a constitutionally invalid argument, as, it fails, both the wednesbury test, and, also fails the test of proportionality, and, necessity.
23. Moreover, since the learned counsel, for, the petitioner, has failed to convince this Court, that there, is any malafides or gross impropriety, in, the exercise of discretion, by the State of Himachal Pradesh, in, the making of Annexures P-5 and P-7, ::: Downloaded on - 22/09/2020 20:18:11 :::HCHP ...33...
thereupon also this Court rejects, all his submissions, inclusive of, .
the, one appertaining, to, the legitimate expectation, of the writ petitioners, who hitherto became vested, with, an exclusive right to stake claim, for, selection and appointment under EWS category, as, the afore argument also fails the test of proportionality, and, of necessity. Since advertised posts are made by the Government of Himachal Pradesh, thereupon the challenge to the apposite Annexures, as, made by the Central Government are deemed unnecessary, for, being meted any adjudication.
In view of the above, present petitions stand dismissed, alongwith all pending applications.
( Sureshwar Thakur), Judge.
21.9. 2020 ( Chander Bhusan Barowalia ),
(priti) Judge.
::: Downloaded on - 22/09/2020 20:18:11 :::HCHP