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 1, Cited by 0]

Patna High Court

Veena Kumari vs Smita Kumari And Ors on 5 November, 2020

Bench: Chief Justice, S. Kumar

          IN THE HIGH COURT OF JUDICATURE AT PATNA
                      Letters Patent Appeal No.63 of 2012
                                       In
                 Civil Writ Jurisdiction Case No.12019 of 2009
     ======================================================
     Veena Kumari, D/O Ambika Prasad R/O Chandpur Bela, Near Shiv Mandir,
     Doopulwa, Patna-800001

                                                                 ... ... Appellant/s
                                        Versus

1.   Smita Kumari D/O Sri Balmiki Singh R/O Village- Maranchi, P.O. and P.S.-
     Maranchi, District - Patna
2.   Rajendra Agriculture University, Pusa, Through Its Registrar, Samastipur
3.   The Vice Chancellor Rajendra Agricultural University, Pusa, District-
     Samastipur
4.   The Office-In-Charge, Recruitment R.A. University, Pusa, District-
     Samastipur

                                               ... ... Respondent/s
     ======================================================
     Appearance :
     For the Appellant/s      :     Mr.Vivek Prasad, Advocate.
                                    Mr. Dharmesh Kumar Shrivastava, Advocate.
                                    Mr. Ashok Kumar Chaudhary, Advocate.

     For the Respondent/s     :     Mr. D.K.Sinha, Sr. Advocate.
                                    Mr.Chandra Mohan Singh, Advocate.
                                    Mr. Anand Priyadarshi, Advocate.
                                    Mr. Mrityunjay Kumar, Advocate.

     ======================================================
     CORAM: HONOURABLE THE CHIEF JUSTICE
             and
             HONOURABLE MR. JUSTICE S. KUMAR
     ORAL JUDGMENT
     (Per: HONOURABLE THE CHIEF JUSTICE)

      Date : 05-11-2020

                           The sole issue which arises for consideration in

      the present appeal is as to whether the degree obtained in the

      subject of Home Science (Hons.) by the present appellant,
 Patna High Court L.P.A No.63 of 2012 dt.05-11-2020
                                             2/6




         namely, Veena Kumari, daughter of Ambika Prasad, can be said

         to be a "professional degree at the undergraduate level" or not.

         It is not in dispute that the appellant, otherwise fulfils all the

         eligibility criteria stipulated in terms of the Advertisement dated

         4.4.2008

, for which applications were invited for filling up several posts in different disciplines by the Rajendra Agricultural University, PUSA, Samastipur.

For ready reference, the qualification prescribed, as notified in the Advertisement, reads as under :-

"Good academic record with at least 55% of the marks or an equivalent grade of B in the 7 point scale with latter grades O, A, B, C, D, E & F or equivalent grade in other scales such as 4/5/10 at the Masters degree level in the relevant subject from an Indian University or an equivalent degree from a Foreign University. In addition the candidates must possess respective basis Professional Degree at the undergraduate level. Besides, fulfilling the above qualification candidates should have cleared the NET for lecturers conducted by the UGC/CSIR/ASRB or similar test accredited by the UGC.
NET shall be relaxable for a candidate having two years Teaching/Research/Extension Education Experience in University/National Institute of repute.
Candidates having Master's Degree in the Patna High Court L.P.A No.63 of 2012 dt.05-11-2020 3/6 relevant subject but not qualified in the NET will have to pass the NET examination after appointment before completion of three years, failing which their services shall be terminated without notice. This condition will not be applicable to the candidate having Ph.D. degree in the relevant subject.
PH.D., if available shall be preferred, Knowledge of Computer Application is desirable.
A relaxation of 5% may be provided at the Master's level for SC/ST category. A relaxation of 5% marks may be provided to the Ph.D. degree holders who have passed their Master's Degree prior to 19th September, 1991."

(emphasis supplied) It is also not in dispute that otherwise the appellant fulfils all the eligibility criteria.

It is a matter of record that the appellant obtained B.A (Hons.) degree in Home Science and post graduate degree in Home Science from Patna University.

It is also a matter of record that pursuant to the Advertisement referred to supra, appellant had applied and was selected and appointed to the post of Subject Matter Specialist in Home Science in Krishi Vigyan Kendra in the pay scale of Rs.8000-13,500/-.

Patna High Court L.P.A No.63 of 2012 dt.05-11-2020 4/6 It is also a matter of record that on such selection appellant joined and since then successfully discharging her duties to the satisfaction of the employer.

The learned Single Judge while passing the impugned judgment interpreted the word "professional degree"

at the "undergraduate level" to mean a degree obtained in the subject specialized, having specialization of some professional attribute in the matter of the post to which the candidate was to be selected, as such, finding the appellant's such degree at the graduate level not to be "Respective Basic Professional Degree", set aside her selection and cancelled the entire selection process.
Well, we do not agree with such reasoning and the course adopted by learned Single Judge on two grounds; (a) the Advertisement does not prescribe such a stipulation, for had it be so, then the words "relevant subject" matter, as is used in the context of Master's degree ought to have been prescribed for the candidates obtaining degree at the undergraduate level; the language is simple and clear; (b) the twin condition of eligibility prescribing qualification could be in any allied subject, for what was required was the candidate to have obtained a professional degree at the undergraduate level and the degree at the level of Patna High Court L.P.A No.63 of 2012 dt.05-11-2020 5/6 Masters in the relevant subject for which the candidate was to apply.
In any event, in the context of the present appellant, she applied for the post of Subject Matter Specialist in Home Science. Perhaps it escaped the attention of the learned Single Judge, that the present appellant had, in fact, obtained a degree in the subject of Home Science and, that too, as an Honours degree, which fact fell totally in place and from with the interpretation afforded by the Hon'ble Judge.
In this view of the matter, in so far as the present appellant, namely, Veena Kumari, daughter of Ambika Prasad, is concerned, we quash and set aside the impugned judgment dated 5.9.2011 passed by the learned Single Judge in CWJC No. 12019 of 2009, titled as Smita Kumari vs. Rajendra Agricultural University & others.
We hold the appellant to be fully eligible, fulfilling all the eligibility criteria for appointment to the post of Subject Matter Specialist in Home Science and her letter of appointment dated 6.6.2009 (Annexure-5) to have been issued as per law.
Appeal stands allowed.
No order as to costs.
Patna High Court L.P.A No.63 of 2012 dt.05-11-2020 6/6 Interlocutory application(s), if any, shall stand disposed of.
(Sanjay Karol, CJ) ( S. Kumar, J) sujit/-
AFR/NAFR CAV DATE Uploading Date Transmission Date