Tripura High Court
Sri Uttam Das Baishanab vs The State Of Tripura on 2 February, 2021
Equivalent citations: AIRONLINE 2021 TRI 65
Bench: Akil Kureshi, S.G. Chattopadhyay
Page 1 of 17
HIGH COURT OF TRIPURA
AGARTALA
W.P. (C) No.1425/2019
Sri Uttam Das Baishanab
S/o Lt. Harekrishna Baishnab, resident of Palace Compound (Near
Jagganath Bari) PO- Agartala, PIN - 799001, District-West Tripura.
.....Petitioner(s)
Versus
1. The State of Tripura,
represented by the Principal Secretary, GA (P & T) Department,
Government of Tripura, New Secretariat, PIN -799010, Agartala, West
Tripura.
2. The Director,
Schedule Caste Welfare Department, Government of Tripura, P. N.
Complex, Gurkhabasti, PO - Kunjaban, PIN-799006, Agartala, West
Tripura.
3. The Sub- Divisional Magistrate,
Udaipur, PO- R K Pur, PIN - 799120, District - Gomati, Tripura.
.....Respondent(s)
For Petitioner(s) : Mr. C.S. Sinha, Advocate.
Ms. Swarupa Chisim, Advocate.
For Respondent(s) : Mr. S.S. Dey, Advocate General.
Mr. D. Sarma, Addl. GA.
HON'BLE THE CHIEF JUSTICE MR. AKIL KURESHI
HON'BLE MR. JUSTICE S.G. CHATTOPADHYAY
Date of hearing and judgment : 02.02.2021.
Whether fit for reporting : Yes.
Page 2 of 17
JUDGMENT & ORDER (ORAL)
(Akil Kureshi, CJ).
Petitioner has challenged the validity of Rule 6 of Tripura Scheduled Castes and Scheduled Tribes (Reservation of vacancies in services and posts) Rules, 1992 (hereinafter to be referred to as „the said Rules‟) as also an order dated 10.12.2019 passed by the Sub-Divisional Magistrate, Udaipur, Gomati District by which the Scheduled Castes Certificate issued in favour of the petitioner was cancelled.
2. Brief facts are as under:
The petitioner claims that he belongs to a Scheduled Caste. He was granted a certificate to this effect on 31.01.1991 by the Sub-Divisional Officer, Udaipur. On the basis of this Caste certificate, the petitioner secured Government service as a Panchayat Extension Officer on or around 02.09.2002. In due course of time, the petitioner also secured promotions to the higher posts on reserved vacancies. The father of the petitioner was an Assistant Teacher in Government school. He was also issued similar Caste certificate.
3. On the basis of a complaint lodged by one Swapan Sukla Das, questioning the petitioner‟s Caste certificate, an inquiry was carried out by the department pursuant to which the Sub-Divisional Magistrate, Udaipur Page 3 of 17 issued a notice dated 23.10.2019 to the petitioner to appear before him with original documents in support of his Castes status. He was also allowed to file written statement. As a culmination of the said exercise, the SDM, Udaipur passed impugned order dated 10.12.2019 by which he held that the petitioner did not belong to Scheduled Castes (Dhoba) community. He consequently cancelled the petitioner‟s Caste certificate issued on 31.01.1991. This order the petitioner has challenged on merits as well as the very jurisdiction of the SDM to pass the order. It is in this context, the petitioner has challenged validity of Rule 6 of the said Rules under which the SDM has passed the said order. We have heard learned counsel for the parties for final disposal on the limited question of validity of Rule 6 of the said Rules.
4. In order to provide for reservation of vacancies in services and posts for the members of the Scheduled Castes and Scheduled Tribes, the State legislature has framed the Tripura Scheduled Castes and Scheduled Tribes Reservation Act, 1991 (hereinafter to be referred to as „the said Act‟). Section 17 of the said Act is a Rule making power of the State Government. Sub-Section (1) of Section 17 provides that the State Government make Rules for carrying out the purposes of the Act. In exercise of powers under Section 17 of the said Act, the Government of Tripura has framed the said Rules. Rule 3 of the Rules pertains to proof of Page 4 of 17 Caste or Tribal Status and it provides that the claim that one belongs to Scheduled Caste or Scheduled Tribes shall be proved by Caste or the Tribe certificate issued by the competent authority. Sub-Divisional Officer of the area where the applicant ordinarily resides will be the competent authority to issue such a certificate. Rule 4 of the Rules pertains to further verification of claims of Scheduled Castes and Scheduled Tribes. As per sub-Rule (1) of Rule 4, an appointing authority shall verify the caste status of every Scheduled Caste or Scheduled Tribe candidate both at the time of initial appointment and again at the time of promotion. Rule 5 lays down a detailed procedure for issuing Scheduled Caste and Scheduled Tribe certificates. Rule 6 pertains to cancellation of Scheduled Caste or Scheduled Tribes certificate and as it stood originally read as under:
[6. Cancellation of Scheduled Caste or Scheduled Tribe certificate. - An authority who issued a Scheduled Caste certificate or a Scheduled Tribe certificate to anyone may, at a subsequent stage cancel the Scheduled Caste certificate or Scheduled Tribe certificate by a notification in the official gazette, if after an enquiry and after giving the party concerned an opportunity of representing his case in writing, it is found that the person to whom the Scheduled Caste certificate or the Scheduled Tribe certificate was issued does not actually belong to the Scheduled Caste or Scheduled Tribe, as the case may be.
Provided that in cancelling a Scheduled Caste Certificate or a Scheduled Tribe certificate the issuing authority, may obtain the views of the concerned Block level Municipal level/Scheduled Page 5 of 17 Castes Welfare Sub-Committee or Scheduled Tribes Welfare Sub- Committee if any, constituted by the Government, as to whether the Certificate holder belongs to Scheduled Caste or Scheduled Tribe and the views so given by the Scheduled Castes Welfare or Scheduled Tribes Welfare Sub-Committee shall form a part of the order cancelling the certificate in question."
5. As is well-known, the questions of validity of Caste certificates often run into controversies. The Supreme Court in case of Kumari Madhuri Patil and another vs. Addl. Commissioner, Tribal Development and others, reported in (1994) 6 SCC 241 took note of such frequent disputes arising across the country and in order to streamline the entire procedure for dealing with the complaints of false Caste certificates, laid down a detailed procedure, relevant portion of this judgment reads as under:
"13. The admission wrongly gained or appointment wrongly obtained on the basis of false social status certificate necessarily has the effect of depriving the genuine Scheduled Castes or Scheduled Tribes or OBC candidates as enjoined in the Constitution of the benefits conferred on them by the Constitution. The genuine candidates are also denied admission to educational institutions or appointments to office or posts under a State for want of social status certificate. The ineligible or spurious persons who falsely gained entry resort to dilatory tactics and create hurdles in completion of the inquiries by the Scrutiny Committee. It is true that the applications for admission to educational institutions are generally made by a parent, since on that date many a time the student may be a minor. It is the parent or the guardian who may play fraud claiming false status certificate. It is, therefore, necessary that the certificates issued are scrutinised at the earliest and with utmost expedition and promptitude. For that purpose, it is necessary to streamline the procedure for the issuance Page 6 of 17 of social status certificates, their scrutiny and their approval, which may be the following:
1. The application for grant of social status certificate shall be made to the Revenue Sub-Divisional Officer and Deputy Collector or Deputy Commissioner and the certificate shall be issued by such officer rather than at the Officer, Taluk or Mandal level.
2. The parent, guardian or the candidate, as the case may be, shall file an affidavit duly sworn and attested by a competent gazetted officer or non-gazetted officer with particulars of castes and sub-castes, tribe, tribal community, parts or groups of tribes or tribal communities, the place from which he originally hails from and other particulars as may be prescribed by the Directorate concerned.
3. Application for verification of the caste certificate by the Scrutiny Committee shall be filed at least six months in advance before seeking admission into educational institution or an appointment to a post.
4. All the State Governments shall constitute a Committee of three officers, namely, (I) an Additional or Joint Secretary or any officer high-er in rank of the Director of the department concerned, (II) the Director, Social Welfare/Tribal Welfare/Backward Class Welfare, as the case may be, and (III) in the case of Scheduled Castes another officer who has intimate knowledge in the verification and issuance of the social status certificates. In the case of the Scheduled Tribes, the Research Officer who has intimate knowledge in identifying the tribes, tribal communities, parts of or groups of tribes or tribal communities.
5. Each Directorate should constitute a vigilance cell consisting of Senior Deputy Superintendent of Police in over-all charge and such number of Police Inspectors to investigate into the social status claims. The Inspector would go to the local place of residence and original place from which the candidate hails and usually resides or in case of migration to the town or city, the place from which he originally hailed from. The vigilance officer should personally verify and collect all the facts of the social status claimed by the candidate or the parent or guardian, as the case may be. He should also examine the school records, birth registration, if any. He should also examine the parent, guardian or the candidate in relation to their caste etc. or such other persons who have knowledge of the social status of the candidate and then submit a report to the Directorate together with all particulars as envisaged in the pro forma, Page 7 of 17 in particular, of the Scheduled Tribes relating to their peculiar anthropological and ethnological traits, deity, rituals, customs, mode of marriage, death ceremonies, method of burial of dead bodies etc. by the castes or tribes or tribal communities concerned etc.
6. The Director concerned, on receipt of the report from the vigilance officer if he found the claim for social status to be "not genuine" or „doubtful‟ or spurious or falsely or wrongly claimed, the Director concerned should issue show-cause notice supplying a copy of the report of the vigilance officer to the candidate by a registered post with acknowledgement due or through the head of the educational institution concerned in which the candidate is studying or employed. The notice should indicate that the representation or reply, if any, would be made within two weeks from the date of the receipt of the notice and in no case on request not more than 30 days from the date of the receipt of the notice. In case, the candidate seeks for an opportunity of hearing and claims an inquiry to be made in that behalf, the Director on receipt of such representation/reply shall convene the committee and the Joint/Additional Secretary as Chairperson who shall give reasonable opportunity to the candidate/parent/guardian to adduce all evidence in support of their claim. A public notice by beat of drum or any other convenient mode may be published in the village or locality and if any person or association opposes such a claim, an opportunity to adduce evidence may be given to him/it. After giving such opportunity either in person or through counsel, the Committee may make such inquiry as it deems expedient and consider the claims vis-à-vis the objections raised by the candidate or opponent and pass an appropriate order with brief reasons in support thereof.
7. In case the report is in favour of the candidate and found to be genuine and true, no further action need be taken except where the report or the particulars given are procured or found to be false or fraudulently obtained and in the latter event the same procedure as is envisaged in para 6 be followed.
8. Notice contemplated in para 6 should be issued to the parents/guardian also in case candidate is minor to appear before the Committee with all evidence in his or their support of the claim for the social status certificates.
9. The inquiry should be completed as expeditiously as possible preferably by day-to-day proceedings within such period not exceeding two months. If after inquiry, the Caste Page 8 of 17 Scrutiny Committee finds the claim to be false or spurious, they should pass an order cancelling the certificate issued and confiscate the same. It should communicate within one month from the date of the conclusion of the proceedings the result of enquiry to the parent/guardian and the applicant.
10. In case of any delay in finalising the proceedings, and in the meanwhile the last date for admission into an educational institution or appointment to an officer post, is getting expired, the candidate be admitted by the Principal or such other authority competent in that behalf or appointed on the basis of the social status certificate already issued or an affidavit duly sworn by the parent/guardian/candidate before the competent officer or non-official and such admission or appointment should be only provisional, subject to the result of the inquiry by the Scrutiny Committee.
11. The order passed by the Committee shall be final and conclusive only subject to the proceedings under Article 226 of the Constitution.
12. No suit or other proceedings before any other authority should lie.
13. The High Court would dispose of these cases as expeditiously as possible within a period of three months. In case, as per its procedure, the writ petition/miscellaneous petition/matter is disposed of by a Single Judge, then no further appeal would lie against that order to the Division Bench but subject to special leave under Article 136.
14. In case, the certificate obtained or social status claimed is found to be false, the parent/guardian/the candidate should be prosecuted for making false claim. If the prosecution ends in a conviction and sentence of the accused, it could be regarded as an offence involving moral turpitude, disqualification for elective posts or offices under the State or the Union or elections to any local body, legislature or Parliament.
15. As soon as the finding is recorded by the Scrutiny Committee holding that the certificate obtained was false, on its cancellation and confiscation simultaneously, it should be communicated to the educational institution concerned or the appointing authority by registered post with acknowledgement due with a request to cancel the admission or the appointment. The Principal etc. of the educational institution responsible for making the admission Page 9 of 17 or the appointing authority, should cancel the admission/appointment without any further notice to the candidate and debar the candidate from further study or continue in office in a post.
14. Since this procedure could be fair and just and shorten the undue delay and also prevent avoidable expenditure for the State on the education of the candidate admitted/appointed on false social status or further continuance therein, every State concerned should endeavour to give effect to it and see that the constitutional objectives intended for the benefit and advancement of the genuine Scheduled Castes/Scheduled Tribes or backward classes, as the case may be are not defeated by unscrupulous persons.
15. The question then is whether the approach adopted by the High Court in not elaborately considering the case is vitiated by an error of law. High Court is not a court of appeal to appreciate the evidence. The Committee which is empowered to evaluate the evidence placed before it when records a finding of fact, it ought to prevail unless found vitiated by judicial review of any High Court subject to limitations of interference with findings of fact. The Committee when considers all the material facts and records a finding, though another view, as a court of appeal may be possible, it is not a ground to reverse the findings. The court has to see whether the Committee considered all the relevant material placed before it or has not applied its mind to relevant facts which have led the Committee ultimately record the finding. Each case must be considered in the backdrop of its own facts."
6. As a consequence of the judgment of the Supreme Court in case of Madhuri Patil (supra), the Government of Tripura also amended the said Rules by inserting Rule 7A by Second Amendment Rules, 2007. This Rule 7A was inserted in order to give statutory shape to the procedure laid down by the Supreme Court in case of Madhuri Patil (supra) and reads as under:
"7A. Constitution, Powers and Functions of the Scrutiny Committee. -
(1) At the State Level there shall be two Scrutiny Committees as follows -Page 10 of 17
(a) For verification of community status of Scheduled Caste Certificate holders, the Scrutiny Committee shall consist of :-
(i) The Secretary-in-charge of Department for - Chairman.
Welfare of Scheduled Castes, Other Backward Classes and Minorities
(ii) The Director for Welfare of Scheduled Castes - Member-
and Other Backward Classes Secretary
(iii) Joint Secretary or Deputy Secretary of the - Member Law Department
(iv) Additional Director or Joint Director or - Member Deputy Director for Welfare of Scheduled Castes & Other Backward Classes
(b) For verification of community status of Scheduled Tribe certificate holders, the Scrutiny Committee shall consist of :-
(i) The Secretary-in-charge of the Tribal Welfare - Chairman Department
(ii) The Director for Welfare of Scheduled Tribes - Member-
Secretary
(iii) The Director, Tribal Research Institute - Member
(iv) Joint Secretary or Deputy Secretary of the - Member] Law Department"
(2) Director of Vigilance shall constitute a vigilance cell consisting of Senior Deputy Superintendent of Police in over-all charge and such number of Police Inspectors and Sub-Inspectors to investigate into the community status and claims as may be required.
(3) The Investigating Officer would go to the local place of residence and original place from which the candidate hails and usually resides or in case of migration to the town or city, the place from which he originally hailed. He should personally verify and collect all the facts of the social status claimed by the candidate or the parent or guardian, as the case may be. He should also examine the school records, birth registration, if any.
He should also examine the parent, guardian or the candidate in relation to their caste etc. or such other persons who have knowledge of the community status of the certificate holder and submit a report to the Page 11 of 17 Director of Vigilance who will verify the correctness of the report and transmit it to the Member-Secretary of the Scrutiny Committee concerned together with all particulars as envisaged in the proforma, in particular, of the Scheduled Tribes relating to their peculiar anthropological and ethnological traits, deity, rituals, customs, mode of marriage, death ceremonies, method of burial of dead bodies etc. by the castes or tribes or tribal communities concerned etc. (4) The Member-Secretary of the Scrutiny Committee concerned, on receipt of the report from the Director of Vigilance if finds the claim for community status is "not genuine" or "doubtful" or spurious or falsely or wrongly claimed, the Member-Secretary concerned shall issue show- cause notice supplying a copy of the report of the vigilance officer to the community certificate holder by a registered post with acknowledgement due or through the head of the institution or office concerned in which the candidate is studying or employed. The notice should indicate that the representation or reply, if any, would be made within two weeks from the date of the receipt of the notice and in no case, on request, not more than 30 days from the date of receipt of the notice. In case, the candidate seeks an opportunity of hearing and claims an inquiry to be made in that behalf, the Member-Secretary on receipt of such representation or reply shall convene the meeting of the committee and the Secretary as Chairperson who shall give a reasonable opportunity to the certificate holder and in case the certificate holder is a minor to the parent or guardian to adduce all evidences in support of his claim. A public notice by beat of drum or any other convenient mode may be published in the village or locality and if any person or association opposes such a claim, an opportunity to adduce evidence may also be given to him or it. After giving such opportunity in person or through counsel, the Committee may make such inquiry as it deems expedient and consider the claims vis-à-vis the Page 12 of 17 objections raised by the candidate or opponent and pass an appropriate order with brief reasons in support thereof.
Provided that in case a certificate holder engages a legal practitioner to represent his case before the Scrutiny Committee, the Director for Welfare of Scheduled Castes and Other Backward Classes or the Director for Welfare of Scheduled Tribes as the case may be, may engage a lawyer.
Provided further that before passing final order, the Committee shall also take into consideration the local enquiry report of the Sub- Divisional Magistrate and opinion of the Sub-Committee concerned. (5) In case the report is in favour of the certificate holder and found to be genuine and true, no further action need be taken except where the report or the particulars given are procured or found to be false or fraudulently obtained and in the latter event the same procedure as is envisaged in sub-rule (4) shall be followed.
(6) The inquiry should be completed as expeditiously as possible preferably by day-to-day proceedings within such period not exceeding two months. If after inquiry, the Caste Scrutiny Committee finds the claim to be false or spurious, the Committee shall pass an order cancelling the certificate issued and confiscate the same. The Committee shall communicate within one month from the date of the conclusion of the proceedings the result of enquiry to the certificate holder and in case the certificate holder is a minor to his parent or guardian. (7) In case of any delay in finalizing the proceedings, and in the meanwhile the last date for admission into an educational institution or appointment to an office or post is getting expired, the certificate holder be admitted by the Principal or such other authority competent in that behalf or appointed on the basis of the community status certificate already issued, on an affidavit duly sworn by the parent or guardian or Page 13 of 17 certificate holder before the competent officer or non-official and such admission or appointment should be only provisional, subject to the result of the inquiry by the Scrutiny Committee.
(8) In case, the certificate obtained or community status claimed is found to be false, the parent or guardian or certificate holder as the case may be, shall be prosecuted for making the false claim. If the prosecution ends in a conviction and sentence of the accused, it shall be regarded as an offence involving moral turpitude, a disqualification for elective posts. (9) As soon as the findings is recorded by the Scrutiny Committee holding that the certificate obtained was false and the certificate is cancelled and confiscated, it shall be communicated to the head of the Educational institution concerned or the appointing authority by registered post with acknowledgement due with a request to cancel the admission or the appointment. The head of the educational institution responsible for making the admission or the appointing authority, shall cancel the admission or appointment as the case may be without any further notice to the certificate holder and debar him from further study or continue in office in a post".
7. Simultaneously, with the insertion of Rule 7A, Rule 6 was also substituted by the said amending Rule of 2007. Essentially, by virtue of such amendments, following further proviso was inserted in Rule 6:
"Provided further that the Scrutiny Committee shall also be competent to cancel a community certificate issued by a competent authority. For arriving at a decision whether the community certificate in question shall be cancelled or not, the Scrutiny Committee shall follow the procedure prescribed in rule 7A Page 14 of 17 hereinafter along with reports/records obtained from the competent authority."
8. From the above narration of facts, it can thus be seen that the Supreme Court in case of Madhuri Patil (supra) in exercise of powers under Article 142 of the Constitution issued extensive directions for setting up an entire mechanism for scrutiny of Caste certificates and for dealing with complaints and allegations of issuance of false Caste certificates. These directions envisaged constitution of Caste Scrutiny Committees. The constitution of these Committees was also prescribed by the Supreme Court. It was also provided that the decision of such a Committee could be challenged only before the High Court in a writ petition and no other forum would have the authority to entertain a challenge to the decision of the Caste Scrutiny Committee. In order to incorporate this procedure in the said Rules, the State Government also inserted Rule 7A in the Rule. This Rule itself contains a complete mechanism for scrutiny of Caste certificates. It provides for constitution of Caste Scrutiny Committees, it lays down a detailed procedure for such Scrutiny Committees to follow in case of dispute about the validity of a Caste certificate issued in favour of a person and the consequences of the Caste Scrutiny certificate being found incorrect. Rule 7A of the said Rules thus is a complete code for dealing with the disputes about correctness of Castes certificates. Page 15 of 17
9. In face of the insertion of Rule 7A to the said Rule, Rule 6 has lost its significance, its utility and more importantly, it‟s very reason to exist. On one hand, Rule 6 as it stood originally and which the State Government in exercise of its power of subordinate legislation has allowed to exist in the statute even after insertion of Rule 7A, provides for a completely independent and different mechanism for scrutiny of a caste certificate. Prior to the decision of Supreme Court in case of Madhuri Patil (supra) and insertion of Rule 7A in the said Rules, the validity and utility of Rule 6 could not be in doubt. However, once the Supreme Court rendered decision in case of Madhuri Patil (supra) containing various directions for consideration of disputes of Caste certificates, Rule 6 would not confirm to the procedure laid down by the Supreme Court. Such procedure has been embodied in Rule 7A. Insertion of further provisio to Rule 6 recognizing the authority of Caste Scrutiny Committee to cancel caste certificate will not change this position.
10. Allowing Rule 6 to operate side by side Rule 7A would have multiple complications. To begin with any procedure that may be followed as per Rule 6 would not be in conformity with the directions of the Supreme Court in case of Madhuri Patil (supra). Secondly, Rule 6 would provide a different and independent mechanism as compared to Rule 7A for the purpose of Caste certificate scrutiny. There is no clarity under the Page 16 of 17 Rule about in which situation a complaint of validity of Caste certificate will be dealt with under Rule 6 and in which circumstances, the same would be examined by the authority referred to in of Rule 7A. Further, Rule 6 would provide for a concurrent jurisdiction to an authority who had issued such certificate to cancel it along with the Caste Scrutiny Committee provided in Rule 7A, thereby leaving a clear possibility of conflict of the opinions of two independent authorities. We have come across cases where even after the Caste Scrutiny Committee has examined the correctness of a Caste certificate as per the procedure laid down in Rule 7A, the authority under Rule 6 has cancelled the Caste certificate, thereby virtually overruling the decision of the Caste Scrutiny Committee. This example by itself cannot be sufficient to declare the Rule invalid or ultra virus since it can be legitimately argued that it is a case of wrong exercise of power and not of the invalid nature of power itself. However, we have cited this example only in order to demonstrate some of the complications which may arise if Rule 6 is allowed to operate.
11. All in all, we are of the opinion that Rule 6 of the said Rules is opposed to the mechanism provided by the Supreme Court in case of Madhuri Patil (supra) for scrutiny of Caste certificates and is also clearly in conflict with the procedure laid down in Rule 7A which has been inserted pursuant to the decision of Supreme Court in case of Madhuri Page 17 of 17 Patil (supra) and in conformity with the directions contained in the said decision.
12. For these reasons Rule 6 of the said Rules is declared inoperative and otiose from the date of insertion of Rule 7A in the said Rules. Impugned order dated 10.12.2019 which has been passed by the Sub- Divisional Magistrate in exercise of power under Rule 6 of the said Rules, therefore, is set aside. It is clarified that we have not examined the decision of the Sub-Divisional Magistrate on merits and nothing stated in this order would prevent any further inquiry into correctness of the petitioner‟s Caste certificate, as per the procedure laid down in the Rule 7A of the said Rules.
13. Petition disposed of accordingly. Pending application(s), if any, also stands disposed of.
(S.G. CHATTOPADHYAY), J (AKIL KURESHI), CJ sima