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 21]

Supreme Court - Daily Orders

Hanuman Dutt Shukla And Ors. Etc. vs State Of U.P. And Ors. Etc. Etc. on 19 January, 2016

Bench: V. Gopala Gowda, S. A. Bobde

     C. A. Nos. 587-588/16 @ SLP(C) Nos. 21843-44/15 etc.   1

                                          IN THE SUPREME COURT OF INDIA

                                           CIVIL APPELLATE JURISDICTION

                                   CIVIL APPEAL NO(s). 587-588 OF 2016
                           (Arising out of S.L.P. (C) Nos. 21843-21844 of 2015)

                         HANUMAN DUTT SHUKLA AND ORS. ETC.                    PETITIONER(S)

                                                            VERSUS

                         STATE OF U.P. AND ORS. ETC. ETC.                     RESPONDENT(S)

                         Civil Appeal No. 589/2016 @ SLP(C) No. 22921/2015
                         Civil Appeal No. 590/2016 @ SLP(C) No. 25969/2015
                         Civil Appeal No. 591/2016 @ SLP(C) No. 28061/2015
                         Civil Appeal No. 592/2016 @ SLP(C) No. 31627/2015
                         Civil Appeal No. 593/2016 @ SLP(C) No. 32232/2015
                         Civil Appeal No. 594/2016 @ SLP(C) No. 709/2016
                         Civil Appeal No. 595/2016 @ SLP(C) No. 2586/2016 @
                         SLP(C)...CC No. 15861/2015
                         Civil Appeal Nos. 596-603/2016 @ SLP(C) Nos. 24859-24866/2015
                         Civil Appeal No. 604/2016 @ SLP(C) No. 25518/2015
                         Civil Appeal No. 605/2016 @ SLP(C) No. 2587/2016 @
                         SLP(C)...CC No. 16710/2015
                         Civil Appeal No. 606/2016 @ SLP(C) Nos. 28068/2015
                         Civil Appeal No. 607/2016 @ SLP(C) No. 2588/2016 @
                         S.L.P.(C)...CC No. 20799/2015
                         Civil Appeal No. 608/2016 @ SLP(C) No. 24026/2015


                                                     O R D E R

Permission to file Special Leave Petitions is granted in S.L.P....CC No. 15861/2015 and SLP(C)...CC No. 16710/2015.

Delay condoned.

Leave granted.

All the pending impleadment/intervention applications are rejected. However, four unregistered applications for Signature Not Verified Digitally signed by Suman Wadhwa intervention in S.L.P.(C)...CC No. 15861/2015 filed by Date: 2016.01.29 11:03:05 IST Reason: Mr. Vikrant Singh Bais, Advocate-on-Record and two unregistered applications for intervention in S.L.P.(C)...CC C. A. Nos. 587-588/16 @ SLP(C) Nos. 21843-44/15 etc. 2 No. 15861/2015 filed by Mr. S.R. Setia are also rejected with the observation that it is open for the High Court to decide the matter, which is reserved, on merits.

On 8.12.2015 learned senior counsel on behalf of the appellants and the learned Advocate General on behalf of the State of U.P. were heard on merits.

After hearing them for some time on merits, the matters were adjourned to be listed on 12.01.2016 in view of the submission made by the learned Advocate General in answer to our query with regard to the vacancy position in respect of the Sub-Inspectors and Constables in the State of U.P. He took time to find out the correct position and also to come with certain concrete proposal to resolve the conflicting interests of the candidates and the writ petitioners before the High Court of Judicature at Allahabad, who have participated in the Selection process.

In pursuant to the said observations of this Court, learned Advocate General, representing the respondent – State of U.P., appeared before this Court and furnished the suggestions in writing to resolve the conflicting interests between the parties.

Insofar as the merit list of candidates participated in the selection process for the post of Sub-Inspectors are concerned, out of the list of 810 candidates, it is stated by the learned Advocate General, on instructions received from the Principal Secretary (Home), that 670 candidates can be taken on the post of Sub-Inspector (Civil Police), the C. A. Nos. 587-588/16 @ SLP(C) Nos. 21843-44/15 etc. 3 remaining 140 candidates can be appointed on the post of Platoon Cadre (PAC), which post also is equivalent to the post of Sub-Inspector (Civil Police). Further, while giving appointment in the above manner from out of the select list, learned Advocate General has stated that there will be no right of seniority in the candidates already in the original seniority list and a separate/fresh merit list of 810 candidates will be prepared on the basis of marks obtained by them and they will be kept below the candidates in the original seniority list. Appointments out of such select list that would be drawn on the basis of the marks secured by each one of the candidate to the post of Civil Police/PAC in terms of the fresh merit list of 810 candidates will be drawn purely on the basis of merit and preference indicated by the applicants in their application forms at the time of submission. The State will select only 810 candidates, as per the list, who were originally in the merit list, but were not selected due to use of whitener/blade in the OMR sheets. No other candidate shall have any claim over such appointment. Further, the candidates so appointed to the post of Sub-Inspector (Civil Police) and on the post of Platoon Cadre (PAC) will be sent for training only after completion of training of already selected candidates as currently there is no vacancy in training centres to impart training to the newly appointed candidates to the aforesaid posts. The appointment shall be done as an exceptional and one-time measure, this will not be treated as a precedent for any other case. C. A. Nos. 587-588/16 @ SLP(C) Nos. 21843-44/15 etc. 4 As regards the selection of Constables, learned Advocate General stated that the State can accommodate only those candidates who could have been selected, had they not been excluded from the final result for having used whitener/blade in OMR sheets. For this purpose, Board will prepare Notional Result as per notified vacancies (41, 610), after including all candidates who had used whitener/blad. Thereafter, separate list of all such candidates will be prepared who have found place in notional result, but could not find place in the result declared on 16.07.2015. After preparation of separate list of all such candidates, State will take steps to accommodate them, out of which 2500 candidates can be appointed as Constables in PAC, 1000 candidates can be appointed as Constables in Fire Service and rest of the candidates can be appointed in Civil Police. A Separate list will be prepared on the basis of marks obtained by them and such candidates will be kept below the already selected candidates. State will appoint only those candidates who are in the fresh Notional Result to be prepared by the Board, who could not be selected due to use of whitener/blade. None other will have any claim to appointment. All new candidates will be sent for training after completion of training of already selected candidates, as there is no vacancy in training centres at present. Appointments will be done as an exceptional and one-time measure. This will not be treated as a precedent for any other case. C. A. Nos. 587-588/16 @ SLP(C) Nos. 21843-44/15 etc. 5 It is submitted by Mr. P.P. Rao, learned senior counsel and other learned senior counsel/learned counsel appearing for the parties that as per the Recruitment Rules framed by the State Government to appoint the eligible candidates to the posts, referred to supra, there is no prohibition to disentitle a candidate from evaluating the answer sheets, who used whitener or blade in the relevant blocks in the OMR sheet (answer sheet). The said advisory note given by the Selection Board cannot be treated as a Rule to declare such candidates who have used whitener or blade in the relevant blocks in the OMR/answer sheet as ineligible for evaluating their answer sheets. This statement is in conformity with the Recruitment Rules and it would further support the stand taken by the learned Advocate General, representing the respondent-State of U.P. in making submission on the basis of written suggestions.

The appeals are disposed of in the aforesaid terms on the basis of the statement made by the learned Advocate General on the instructions received from the Principal Secretary (Home) and the legal submissions referred to supra.

...........................J. (V. GOPALA GOWDA) ..........................J. (S. A. BOBDE) NEW DELHI, JANUARY 19, 2016 C. A. Nos. 587-588/16 @ SLP(C) Nos. 21843-44/15 etc. 6 ITEM NO.301 (PH) COURT NO.10 SECTION XI S U P R E M E C O U R T O F I N D I A RECORD OF PROCEEDINGS Petition(s) for Special Leave to Appeal (C) No(s). 21843-21844/2015 (Arising out of impugned final judgment and order dated 09/07/2015 in SA No. 437/2015 and SA No. 442/2015 passed by the High Court Of Judicature at Allahabad) HANUMAN DUTT SHUKLA AND ORS. ETC. Petitioner(s) VERSUS STATE OF U.P. AND ORS. ETC. ETC. Respondent(s) (With appln.(s) for bringing on record additional documents and exemption from filing O.T. and impleadment and permission to file lengthy list of dates and interim relief and office report) (For Final Disposal) WITH SLP(C) No. 22921/2015 (With appln.(s) for impleadment, permission to file certified copy of the impugned order, exemption from filing O.T., permission to submit additional document(s) and Interim Relief and Office Report) (For Final Disposal) SLP(C) No. 25969/2015 (With appln.(s) for exemption from filing c/c of the impugned judgment and Interim Relief and Office Report) (For Final Disposal) SLP(C) No. 28061/2015 (With appln.(s) for permission to file lengthy list of dates, exemption from filing O.T., exemption from filing c/c of the impugned judgment and Interim Relief and Office Report) (For Final Disposal) SLP(C) No. 31627/2015 (With Office Report) (For Final Disposal) SLP(C) No. 32232/2015 (With appln.(s) for deletion of the name of respondent and Office Report) SLP(C) No. 709/2016 (With Interim Relief and Office Report) S.L.P.(C)...CC No. 15861/2015 (With appln.(s) for intervention, permission to file SLP and Interim Relief and Office Report) C. A. Nos. 587-588/16 @ SLP(C) Nos. 21843-44/15 etc. 7 SLP(C) Nos. 24859-24866/2015 (With appln.(s) for permission to appear and argue in person, permission to file lengthy list of dates, exemption from filing O.T., exemption from filing c/c of the impugned judgment and transposing respondents as petitioners and Interim Relief and Office Report) S.L.P.(C)...CC No. 16665/2015 (With appln.(s) for permission to file SLP and Interim Relief and Office Report) SLP(C) No. 25518/2015 (With appln.(s) for exemption from filing O.T. and appln.(s) for permission to file lengthy list of dates and Interim Relief and Office Report) S.L.P.(C)...CC No. 16710/2015 (With appln.(s) for permission to urge new facts and file additional documents and appln.(s) for permission to file SLP and Interim Relief and Office Report) S.L.P.(C)...CC No. 16811/2015 (With appln.(s) for permission to file SLP and Interim Relief and Office Report) S.L.P.(C)...CC No. 16822/2015 (With appln.(s) for permission to file SLP and Interim Relief and Office Report) S.L.P.(C)...CC No. 16860/2015 (With appln.(s) for permission to submit additional document(s), permission to file SLP and Interim Relief and Office Report) SLP(C) No. 28068/2015 (With appln.(s) for exemption from filing O.T. and Office Report) S.L.P.(C)...CC No. 20799/2015 (With appln.(s) for c/delay in filing SLP and Office Report) SLP(C) No. 24026/2015 (With appln.(s) for exemption from filing c/c of the impugned judgment and Interim Relief and Office Report) S.L.P.(C)...CC No. 17875/2015 (With appln.(s) for permission to file SLP and Interim Relief and Office Report) S.L.P.(C)...CC No. 617/2016 (With appln.(s) for permission to file SLP and Interim Relief and Office Report) Date : 19/01/2016 These petitions were called on for hearing today. C. A. Nos. 587-588/16 @ SLP(C) Nos. 21843-44/15 etc. 8 CORAM : HON'BLE MR. JUSTICE V. GOPALA GOWDA HON'BLE MR. JUSTICE S. A. BOBDE For Petitioner(s) Mr. R. Venkataramni, Sr. Adv.

                                   Mr.    Basava Prabhu Patil, Sr. Adv.
                                   Mr.    Rakesh Dwivedi, Sr. Adv.
                                   Ms.    Pragya Baghel, Adv.
                                   Ms.    Ranjeeta Rohatgi, Adv.
                                   Mr.    Karan Lahiri, Adv.
                                   Ms.    Jaya Khanna, Adv.

                                   Mr. Ravindra S. Garia,Adv.
                                   Dr. Lokendra Malik, Adv.

                                   Mr. K.P. Singh, Adv.
                                   Mr. Yash Pal Dhingra,Adv.
                                   Mr. Umang Tripathi, Adv.

                                    Mr. Ajit Sharma,Adv.

                                   Mr. Anoop Kr. Srivastav,Adv.
                                   Mr. Ashutosh Srivastava, Adv.
                                   Mr. Umesh Chand Srivastava, Adv.

                                   Mr.    Amit Pawan,Adv.
                                   Mr.    Anand Nandan, Adv.
                                   Mr.    Shailendra Kumar, Adv.
                                   Mr.    D.S. Mishra, Adv.

                                    Ms. Bharti Tyagi,Adv.

                                   Mr.    P.P. Rao, Sr. Adv.
                                   Mr.    R. Venkata Ramani, Sr. Adv.
                                   Mr.    Purushottam Sharma Tripathi,Adv.
                                   Mr.    Ravi Chandra Prakash, Adv.
                                   Mr.    Mukesh Kumar Singh, Adv.
                                   Ms.    Ananya Sarkar, Adv.
                                   Mr.    M.P. Sri Vignesh, Adv.
                                   Mr.    Swarnedu Chatterjee, Adv.
                                   Mr.    Yashraj Singh Bundela, Adv.
                                   Ms.    Neelam Singh, Adv.
                                   Ms.    Charu Sachdev, Adv.
                                   Mr.    Shantanu J., Adv.

                                    Ms. Anuj Bhandari,Adv.

                                   Mr. Susheel Tomar, Adv.
                                   Ms. Abha R. Sharma,Adv.
                                   Mr. D.S. Parmar, Adv.

C. A. Nos. 587-588/16 @ SLP(C) Nos. 21843-44/15 etc. 9 Mr. Jyoti Kumar Mishra, Adv.

                                   Mr.    Amit Yadav, Adv.
                                   Mr.    Kaushal Narayan Mishra, Adv.
                                   Mr.    Nilakanta Nayak, Adv.
                                   Mr.    Shishir Deshpande,Adv.

                                   Mr.    Lagnesh Mishra, Adv.
                                   Ms.    Sarita Mishra, Adv.
                                   Mr.    Parikshit Angadi, Adv.
                                   Mr.    V. N. Raghupathy,Adv.

                                   Mr. Zakir Hussain,Adv.
                                   Mr. Satendra Singh, Adv.

For Respondent(s)                  Mr.    Vijay Bahadur Singh, Adv. Gen.
                                   Mr.    Ravi Prakash Mehrotra, AOR
                                   Mr.    Vibhu Tiwari, Adv.
                                   Mr.    Abhinav Kumar Malik, Adv.

                                   Mr. Krishna Singh, Adv.
                                   Mr. Danish Zubair Khan,Adv.

Intervenor(s)                      Mr. Varinder Kumar Sharma, Adv.
                                   Mr. Ram Singh, Adv.

                                   Mr. Saleem Ahmed, Adv.
                                   Mr. Ajay Pratap Singh, Adv.

                                   Mr.    Sanjay Hegde, Sr. Adv.
                                   Mr.    Abhishek Srivastava, Adv.
                                   Mr.    Ajay Srivastava, Adv.
                                   Mr.    Vikrant Singh Bais, Adv.

                                   Mr. Sukumar Pattjoshi, Sr. Adv.
                                   Mr. S.R. Setia, Adv.
                                   Mr. Vivekanand R., Adv.

                                   Ms. Mahua Kalra, Adv.
                                   Mr. Peeyush Kalra, Adv.
                                   Mr. Sudhindra Tripathi, Adv.

                                   Mr. Pukhrambam Ramesh Kumar, AOR
                                   Mr. Sumit Kumar Vats, Adv.
                                   Mr. Nitin Kala, Adv.

                                   Mr. Hara Prasad Sahu, Adv.
                                   Mr. Dharmendra Kumar Pandey, Adv.
                                   Mr. Subhasish Mohanty, AOR

UPON hearing the counsel the Court made the following O R D E R C. A. Nos. 587-588/16 @ SLP(C) Nos. 21843-44/15 etc. 10 Upon being mentioned by the learned counsel, S.L.P. (C)...CC No. 617/2016 is taken on board.

Permission to file Special Leave Petition is declined in S.L.P.(C)...CC No. 16665/2015, S.L.P.(C)...CC No. 16811/2015, S.L.P.(C)...CC No. 16822/2015, S.L.P.(C)...CC No. 16860/2015, S.L.P.(C)...CC No. 17875/2015 and S.L.P. (C)...CC No. 617/2016.

Permission to file Special Leave Petitions is granted in S.L.P....CC No. 15861/2015 and SLP(C)...CC No. 16710/2015.

Delay condoned.

Leave granted.

All the pending impleadment/intervention applications are rejected. However, four unregistered applications for intervention in S.L.P.(C)...CC No. 15861/2015 filed by Mr. Vikrant Singh Bais, Advocate-on-Record and two unregistered applications for intervention in S.L.P.(C)...CC No. 15861/2015 filed by Mr. S.R. Setia are also rejected with the observation that it is open for the High Court to decide the matter, which is reserved, on merits.

The appeals are disposed of in terms of the signed order.

All the pending applications stand disposed of.





        (S. K. RAKHEJA)                       (MALA KUMARI SHARMA)
          COURT MASTER                            COURT MASTER

(Signed order is placed on the file)