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 0, Cited by 14]

Supreme Court of India

Gagandeep Singh vs The State Of Punjab on 27 November, 2018

Equivalent citations: AIRONLINE 2018 SC 882, (2018) 15 SCALE 294, (2018) 4 ESC 778, 2019 (11) SCC 771, (2019) 1 JCR 290 (SC), (2019) 1 JLJR 45, (2019) 1 PAT LJR 100, (2019) 1 SCT 131

Author: Kurian Joseph

Bench: Kurian Joseph, A.M. Khanwilkar, Hemant Gupta

                                                                       REPORTABLE
                                   IN THE SUPREME COURT OF INDIA
                                    CIVIL APPELLATE JURISDICTION


                                 CIVIL APPEAL NO. 11365 OF 2018
                               (Arising from S.L.P. (C) No. 13676 of 2017)

         GAGANDEEP SINGH                                         … APPELLANT (S)


                                                VERSUS


           THE STATE OF PUNJAB & ORS.                            … RESPONDENT (S)


                                            JUDGMENT

KURIAN, J.

Leave granted.

2. Appellant was No.3 in the select list for appointment to the post of District Programme Officer. He belongs to the reserved category of Balmiki/Majbhi Sikh. The selection commenced with the advertisement by the Punjab Public Service Commission on 21.12.2010. The written examination was conducted in the year Signature Not Verified Digitally signed by NARENDRA PRASAD Date: 2018.11.28 2012. One Gurpreet Singh was appointed against the reserved 18:23:15 IST Reason:

vacancy (Balmiki/Majbhi Sikh). After one year he resigned from 1 the post on 25.04.2014. According to the appellant the vacancy thus created should be filled up by the next available person from the same community. It is also the case of the appellant that though the appellant is No. 3 in the select list, No.2 (Manjinder Singh) not being interested and not having pursued the litigation, the appellant should be appointed. The Department rejected the claim of the appellant stating that once an appointment is made, the reserved point was consumed and hence the appellant cannot be considered. Hence, he filed a writ petition before the High Court. The learned Single Judge dismissed the writ petition holding that the appellant did not have a legal right to claim appointment and that the vacancy had to be re-advertised.

3. In the intra court appeal, as per the impugned judgment, the Division Bench took note of the submission that the process for subsequent selection had been initiated and thus dismissed the appeal.

4. It is the contention of the appellant that as per the guidelines issued by the welfare Department dated 08.04.1980 read with subsequent instruction dated 10.01.1996, the point 2 filled up by a candidate belonging to the reserved category and subsequently vacated on account of resignation or otherwise cannot be considered to be consumed. It is to be filled up out of the candidates available in the select list. To quote the relevant para from the instructions dated 10.01.1996:

“According to these instructions, the point filled up by a candidate belonging to reserved category and subsequently vacated on account of resignation or otherwise by one of the incumbents is not considered to be consumed. This point is available for the reserved categories and is required to be filled up out of the candidates available as a result of selection in order of their seniority.” It is also stated in the instruction that “… there is no discretion with the Administrative Department in this regard”. However, the contention of the State is that the merit list having outlived its life on account of the appointment, nobody can claim appointment from such a list. We are afraid this contention cannot be appreciated. No doubt, no candidate has a vested right for appointment. But at the same time, the appointing authority cannot frustrate the whole instruction behind and purpose of preparation of a select list. If a vacancy had arisen before the expiry of the list, going by the instruction, the next available 3 candidate in the select list had a legitimate expectation and claim for being considered for appointment. The vacancy had arisen in 2014 before the commencement of fresh selection in 2016. Even for the subsequent selection, the post reserved for Balmiki/Majbhi Sikh is not notified. The reservation is for other Scheduled Castes. Learned counsel for the State has stated that vacancy of Balmiki/Majbhi Sikh has not been filled up and it is still available. Therefore, the slot reserved for Balmiki/Majbhi Sikh is still available and as per the instruction which we have extracted above, the same has to be filled up from the merit list. In the additional affidavit filed by the State it is pointed out that appellant was not the next person for consideration. It is one Maninder Singh (No.2) and he had also given a representation. Since the slot is available, the State has to fill up that vacancy from the reserved community from the merit list. In case No. 2 is not interested, naturally it will go to the appellant.

5. The appeal is disposed of with the direction to the respondents to make appointment in respect of Valmiki/Majbhi Sikh from the merit list published on 20.06.2012. Needful be done within a period of two months. In order to avoid any dispute on 4 seniority, it is made clear that the incumbent concerned will get seniority only from the date of appointment. No costs.

……………..……………………J. (KURIAN JOSEPH) ……………..……………………J. (S. ABDUL NAZEER) NEW DELHI;

NOVEMBER 27, 2018.

5