Karnataka High Court
Mr. Ambarish Kumar S vs State Of Karnataka on 3 September, 2020
1
IN THE HIGH COURT OF KARNATAKA AT BENGALURU
DATED THIS THE 3RD DAY OF SEPTEMBER, 2020
BEFORE
THE HON'BLE MR.JUSTICE M.I.ARUN
WRIT PETITION NO.8645 OF 2020 (S-RES)
BETWEEN
1. MR. AMBARISH KUMAR S.,
AGED ABOUT 31 YEARS,
S/O SREERAMAREDDY,
R/A JANAGAMANAHALLI VILLAGE,
BETHAMANGALA POST,
BANGARPET TALUK,
KOLAR DISTRICT - 563 116.
2. SMT. KAVYASHREE D.,
AGED ABOUT 28 YEARS,
D/O DEVARAJU H.L,
R/A HOUSING BOARD, 1ST STAGE,
NEAR KRISHIK SARVODAYA TRUST,
MANDYA DISTRICT - 571 401.
3. MR. D.S.TARUNKUMAR,
AGED ABOUT 27 YEARS,
S/O SHIVASHANKAR T DHUPAD,
R/A SHRIKHANDE PLOT NO.46,
VIJAYANAGAR COLONY, ILKAL,
BAGALKOT DISTRICT - 587 125.
4. MR. NIMBALAGERI CHOWDAPPA,
AGED ABOUT 28 YEARS,
S/O NIMBALAGERI MUGABASAPPA,
R/A PALAYYANAKOTE VILLAGE,
SULADAHALLI POST, KUDLIGI TALUK,
BELLARY DISTRICT - 583 126.
2
5. MR. NARASHIMHA SWAMY H.J.,
AGED ABOUT 31 YEARS,
S/O JAYANNA,
R/A ALILUGHATTA POST,
HAGALVADI HOBLI,
GUBBI TALUK,
TUMKUR DISTRICT - 572 222.
6. MR. KYATHEGOWDA S.A.,
AGED ABOUT 27 YEARS,
S/O ANNAIAH,
R/A SHIVALLI VILLAGE POST,
DUDDA HOBLI, MANDYA TALUK
AND DISTRICT - 571 405.
7. MS. HEMA P.,
AGED ABOUT 25 YEARS,
D/O PUTTAIAH,
R/A MACHOHALLI COLONY,
BAPAGRAMA POST,
MAGADI MAIN ROAD,
BANGALORE NORTH TALUK,
BANGALORE DISTRICT - 560 009.
...PETITIONERS
(BY SRI. VARDHAMAN V. GUNJAL, ADVOCATE)
AND
1. STATE OF KARNATAKA,
REPRESENTED BY ITS
PRINCIPAL SECRETARY,
VIDHANA SOUDHA,
AMBEDKAR VEEDI,
BENGALURU - 01.
2. THE BANGALORE WATER SUPPLY
AND SEWAGE BOARD,
1ST FLOOR,CAUVERY BHAVAN,
3
K.G. ROAD,
BANGALORE - 560 009.
REPRESENTED BY ITS
CHIEF EXECUTIVE OFFICER
AND SECRETARY.
...RESPONDENTS
(BY SMT.SAVITHRAMMA, HCGP FOR R1;
SRI.B.L.SANJEEV, ADVOCATE FOR R2)
THIS WRIT PETITION IS FILED UNDER ARTICLES
226 AND 227 OF THE CONSTITUTION OF INDIA PRAYING
TO DIRECT THE RESPONDENT-BWSSB THAT THE
PETITIONERS WHO ARE 'BE' GRADUATES HAVE TO BE
CONSIDERED AS HOLDER A DEGREE EQUIVALENT ANY
DEGREE, BE IT ARTS, SCIENCE OR COMMERCE OR ANY
OTHER GRADUATE AND THAT THE PETITIONERS ARE
ENTITLED TO BE APPOINTED TO THE POST OF VIDE
ANNEXURE-B ASSISTANTS RECRUITMENT NOTIFICATION
DATED 24.08.2018 FOR NON-HYDERABAD KARNATAKA
REGION AND ANNEXURE-B-1 RECRUITMENT
NOTIFICATION DATED 24.08.2018 FOR HYDERABAD-
KARNATAKA REGION AND ETC.
THIS WRIT PETITION COMING ON FOR ORDERS
THIS DAY, THE COURT THROUGH VIDEO CONFERENCE
MADE THE FOLLOWING:
ORDER
The case of the petitioners is that respondent No.2 called for applications by suitable candidates to various posts and one such category of post is that of Assistant. The qualification prescribed for a person to apply for the post of Assistant is "should possess a Degree in Arts / 4 Commerce / Science of a recognized University. One year duration Course in Computer basics".
2. The petitioners are Engineering graduates in various branches. They all applied for the post of Assistant contending that being engineering graduates they should also be treated as graduates in the subject of science. Respondent No.2 has not considered the case of the petitioners for the post of Assistant on the ground that they being engineering graduates are technically qualified and the qualification prescribed for the post of Assistant is that of a degree in Science i.e., B.Sc or equivalent degree and it should be of a non-technical in nature.
3. It is the contention of the petitioners that the qualification prescribed by respondent No.2 by its notification dated 24.08.2018 produced as Annexure - B to the writ petition does not distinguish between a degree in Science whether it is of technical or non-technical in nature. It merely states a degree in Science. Attention of the Court is drawn to the earlier notification of respondent 5 No.2 dated 23.02.2015 where for the same post of Assistant qualification prescribed was "A pass in Bachelor Degree (Three years Non-Technical Course) from a recognized University. Computer knowledge is essential". As the present notification does not distinguish between technical and non-technical course, it is contended that what is intended in the present notification is a candidate with a science degree whether technical or non-technical is entitled to apply for the post of Assistant.
4. Reliance is placed on the decision of the Rajasthan High Court in DR. RAMESHCHANDRA VS. STATE OF RAJASTHAN AND OTHERS reported in 1977 WLN 353 wherein at para 6 it has been observed as follows:
"6. A degree in Science, which is the requisite qualification prescribed in Rule 11 of the Rules cannot be restricted to a degree in basic sciences only unless the language employed by the framers of the rule expressly so provided. Ordinarily the words used in an enactment are the true repository of the 6 legislative intent. According to the Webster's Third New International Dictionary "science"
with reference to studies in Educational Institutions, means "any of the individual subjects taught at an educational institution in one of the departments of natural sciences"
leaving aside the very broad meaning some times assigned to science as a system based on systematic study of a branch of knowledge, science is normally understood as a branch of study concerning the physical world and its phenomena. In Universities and other Educational institutions, science is normally used in contra-distinction with Humanities or Articles. Thus while Literature, Philosophy, Drawing, Painting, Geography, History, Sociology etc. pertain to the studies in Humanities or Arts, the studies in Agriculture, Engineering, Medicine, Veterinary Science Technology and allied matters are parts of the studies in Science. In these circumstances, in the absence of a specific prohibition, it would be difficult to restrict the words "Degree in Science 'to a degree in basic sciences alone, as a degree in Agriculture or Veterinary Science or Food Technology or Dairying or various branches of Engineering or for that matter in 7 Medicine or Surgery are as much degrees in Science as a degree in Physics or Chemistry. A degree in Science should be understood as a degree in Natural Sciences, as distinguished from a degree in Arts or Commerce. Thus a degree in Science embraces within its fold a degree in any branch of study in Natural Sciences, including the Veterinary Science because "Science" as a matter of fact is a compendious expression for studies in various branches of natural sciences. It will be anomalous to held that a degree of B.Sc. with Ecology as a subject of study is a degree in Science but a degree in Medicine or in Surgery is not a degree in Science. Similarly a degree in Science with Botany as a subject cannot for that purpose be distinguished from a degree in Agriculture, which have several common subjects of studies."
At para 10 it has been observed as follows:
"10. I have already pointed out above that if the qualification prescribed in Rule 11 is considered to be strictly restricted to the degrees in Arts, Science, Engineering, Agriculture or Commerce, then anomalous situations would be caused as a person holding 8 a degree in Agricultural Education or in Dairying or Poultry Science or even a degree in Home Science, would be excluded from recruitment, in the same manner as a person holding a degree in Veterinary Science or a degree in Medicine. In my humble view the words "Engineering and Agriculture" used in Rule 11 are merely illustrative of a degree in Science and are not restrictive, other wise a person holding a degree in Technology, he would be eligible under Rule 12 of the parent rules to appear at a regular recruitment of the Rajasthan Administrative Service by undertaking to appear in the compulsory papers as well as five optional papers, would nevertheless be excluded from appearing for the emergency recruitment of 1976 merely because Technology has not been specifically mentioned in Rule 11 along with Engineering. In my view, it is significant that the explanation to Rule 12 of the present rules has been knowingly omitted and it does not find place in Rule 11 of the Rules, which denotes a clear intention on the part of the rule makers that the holder of a degree in Medicine, who was otherwise barred from appearing at the recruitment examination of the Rajasthan 9 Administrative Service at a regular recruitment under the parent rules, because of the explanation appended to Rule 12 thereof would not now be barred from appearing at the Emergency Recruitment Examination of 1976, which is going to be held under the Rules. There is no explanation available on the record for the conscious departure from the parent rules in this respect nor any plausible explanation has been offered by the learned Additional Government Advocate in that behalf for the omission of the Explanation from Rule
11. To my mind there does not appear any reasonable basis for holding that a person having a degree in Science or Engineering may be eligible for becoming an Administrator, after entering the Rajasthan Administrative Service by direct recruitment, but a person holding a degree in Veterinary Science, which is one of the Science or which rather constitutes a specialised study of one branch of Science, would be ineligible for that purpose. In this view of the matter, I hold that a degree in Veterinary science is also a degree in Science for the purposes of Rule 11 of the Rules and a person holding such a degree cannot be excluded from the Emergency Recruitment 10 Examination conducted by the Commission under the Rules."
Based on the aforementioned judgment and also the earlier notification of respondent No.2 referred to above, it is contended that the term graduate in Science in the present notification should be interpreted to include both technical and non-technical graduates in the subject of science.
5. Per contra respondent No.2 submits that notification dated 24.08.2018 produced at Annexure - B to the writ petition itself classifies the jobs into Technical Group B cadre, Technical Group C cadre and Non-technical Group C cadre. The post of Assistant is part of Non- Technical Group C cadre. Hence, petitioners being graduates in engineering are disqualified.
6. Attention of the Court is drawn to the decision of the Hon'ble Supreme Court of India in ZAHOOR AHMAD RATHER AND OTHERS VS. SHEIKH IMTIYAZ 11 AHMAD AND OTHERS reported in (2019) 2 SCC 404, wherein at para 26 it is observed as under:
"26. We are in respectful agreement with the interpretation which has been placed on the judgment in Jyoti KK in the subsequent decision in Anita. The decision in Jyoti KK turned on the provisions of Rule 10(a)(ii). Absent such a rule, it would not be permissible to draw an inference that a higher qualification necessarily pre-supposes the acquisition of another, albeit lower, qualification. The prescription of qualifications for a post is a matter of recruitment policy. The state as the employer is entitled to prescribe the qualifications as a condition of eligibility. It is no part of the role or function of judicial review to expand upon the ambit of the prescribed qualifications. Similarly, equivalence of a qualification is not a matter which can be determined in exercise of the power of judicial review. Whether a particular qualification should or should not be regarded as equivalent is a matter for the state, as the recruiting authority, to determine. The decision in Jyoti KK turned on a specific statutory rule under which the holding of a higher qualification 12 could pre-suppose the acquisition of a lower qualification. The absence of such a rule in the present case makes a crucial difference to the ultimate outcome. In this view of the matter, the Division Bench of the High Court was justified in reversing the judgment of the learned Single Judge and in coming to the conclusion that the appellants did not meet the prescribed qualifications. We find no error in the decision of the Division Bench."
At para 29 it has been observed as follows:
"29. The submission based on Note 12, urged by Ms Wadia, cannot be accepted. The stipulation that the qualification prescribed is the bare minimum requirement of the job emphasises that it is an essential requirement, a threshold which cannot be dispensed with. Under Note 12, the Board is entitled to assign additional weightage for a higher qualification. Whether such a weightage should be assigned is a matter for the Board to determine. The SSSB did not assign an additional weightage for a higher qualification. In not exercising an enabling power, no fault can be found with the SSSB. An enabling provision postulates a discretion which may or may not be exercised.13
A candidate has no vested right to assert that the Board must as a mandate assign an additional weightage to a higher qualification. Whether to do so or not is a matter for the Board to determine. All that Note 12 postulates is that the mere possession of the prescribed qualification will not entitle a candidate to be called for the written test or interview. The Board may shortlist among eligible candidates by granting a weightage to a higher qualification in the relevant line or discipline. But the words "as may be decided by the Board" in Note 12 indicate that the Board is vested with a discretion in pursuance of an enabling power which it may or may not exercise."
Reliance is also placed on the judgment of the Hon'ble Supreme Court of India in STATE OF PUNJAB AND OTHERS VS. ANITA AND OTHERS reported in (2015) 2 SCC 170 wherein at para 12 it is observed as under:
"12. Reference may also be made to the decision rendered by this Court in Yogesh 14 Kumar vs. Govt. (NCT of Delhi), wherein this Court held as under: (SCC pp.550-51, para 5) "5. The Division Bench of the Delhi High Court in the impugned judgment has dealt with the above two arguments in great detail. In our considered opinion, it has rightly come to the conclusion that BEd qualification, although a well-recognised qualification in the field of teaching and education being not prescribed in the advertisement, only some of the BEd candidates who took a chance to apply for the post cannot be given entry in the field of selection. We also find that the High Court rightly came to the conclusion that teacher training imparted to teachers for BEd course equips them for teaching higher classes. A specialized training given to teachers for teaching small children at primary level cannot be compared with training given for awarding BEd degree. Merely because primary teachers can also earn promotion to the post of teachers to teach higher classes and for which BEd is the prescribed qualification, it cannot be held that BEd is a higher qualification than TTC. Looking to the different nature of TTC qualification, the High Court rightly held that it is not comparable with BEd degree qualification 15 and the latter cannot be treated as higher qualification to the former."
At para 13 it has been observed as follows:
"13. A perusal of the aforesaid judgments leave no room for any doubt, that it is imperative for candidates to possess the statutory qualification prescribed for appointment to the posts, to which they are seeking appointment. In view of the position declared by this Court, qualifications of B.Ed and other qualifications possessed by the private respondents, namely, M.A., M.Sc, M.Com. Etc. cannot be treated as higher qualifications with reference to the prescribed qualifications(JBT/ETT). We, therefore, find the reasons recorded by the DEO in the impugned order dated 4.4.2005 were fully justified, and in consonance with the legal position declared by this Court, as has been noticed hereinabove".
Reliance is also placed on the decision of the co- ordinate Bench of this High Court passed in Writ Petition 16 No.1652/2018 wherein at para 6 it has been observed as under:
"6. In the case of P.M.LATHA & ANR.(supra), the Hon'ble Supreme Court has clearly opined that it is the prerogative of the employer to fix the qualification for a particular post, as it is a matter of recruitment policy to be decided by the employer. Similar view was also expressed by this Court in the case of RAJESAB ONTI(supra), wherein the learned Division Bench had clearly observed that, "it is now well-settled that, what should be the appropriate qualification for a particular post is the domain of the administration or the recruiting agency and the judicial scrutiny cannot be stretched for substituting its own reasons and decision in place of recruiting agency/employer who can be said as an expert body for requisite qualification to be decided for a particular post". Therefore, the scope of jurisdiction of this Court in dealing with a qualification, is an extremely narrow one. Since it is for the employer to consider the expertise required for a particular post, this Court cannot substitute its opinion in place of the 17 employer's. For, this Court neither sits as an Appellate Court in such matter, nor freedom at the joints can be denied to the employer by this Court. It is exclusively the domain of an employer to decide as to what qualifications are required for a particular post."
7. Based on the above decisions it is contended that it is a prerogative of respondent No.2 to fix necessary qualification for any post; respondent No.2 alone can determine the qualification and its equivalent; determination of qualification is purely an administrative function and judicial discretion cannot substitute the decision of the employer. The Court cannot substitute its opinion in the place of the employer. The Court cannot sit as an appellate authority also over the decision taken by respondent No.2.
8. It is true that the respondent No.2 is at liberty to prescribe the qualification for any post. Respondent No.2 is also at liberty to prescribe that a person with higher qualification cannot apply for a particular post. 18 However, the term prescribed by the respondent No.2 has to be clear and not ambiguous. If the qualification prescribed by respondent No.2 is of a particular nature it cannot turn around and contain something contrary to it. If the term is ambiguous, in writ jurisdiction, this Court can interpret what the term means. None of the decisions relied upon by the respondent No.2 indicate that the term science does not include a technical degree and it includes only a degree in pure science. However, the earlier notification of the respondent No.2 of the year 2015 clearly stated the qualification for the post of Assistant should be a pass in Bachelor Degree (Three years non-technical course) from a recognized university. But, in the present notification what is stated is that a candidate should possess a degree in Science from a recognized university. The said term 'Science' not been defined anywhere it cannot be limited to include only a Bachelor Degree in pure science.
For the aforementioned reasons, writ petition is hereby allowed.
19
Respondent No.2 is directed to consider the Engineering Degree (BE) held by the petitioners as equivalent to a degree in science as stated in its notification dated 24.08.2018 and consider them for the post of Assistant, if they are otherwise qualified.
No order as to costs.
Sd/-
JUDGE SV