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 12, Cited by 0]

Chattisgarh High Court

Rajnikant Rajwade vs State Of Chhattisgarh on 9 July, 2025

Author: Ramesh Sinha

Bench: Ramesh Sinha

                                                            1




       Digitally
       signed by
       SHOAIB
SHOAIB ANWAR
ANWAR Date:
       2025.07.10
       17:47:43
       +0530


                                                                            2025:CGHC:31531-DB
                                                                                         NAFR



                              HIGH COURT OF CHHATTISGARH AT BILASPUR


                                                WPS No. 5738 of 2023

                    1 - Alpana Tiwari D/o Sitaram Tiwari Aged About 44 Years R/o Main Road
                    Centre, Koni, Village Koni, Bilaspur, District Bilaspur (C.G.)
                    2 - Pamendra Kurrey S/o Parmeshwar Prasad Kurrey Aged About 32 Years
                    Village And Post Bitkuli, Tahsil Bilha, District Bilaspur (C.G.)
                    3 - Durgesh Patel S/o Ram Manohar Patel Aged About 42 Years R/o Quarter
                    No. M/2, Songanga Colony, Sarkanda, District Bilaspur (C.G.)
                    4 - Tarun Kesharwani S/o Bhikham Prasad Kesharwani Aged About 36 Years
                    R/o Behind D.P. Vipra College, Near Panchmukhi Hanuman Mandir,
                    Tikarapara, Bilaspur, District Bilaspur (C.G.)
                    5 - Alok Sharma S/o Bhushan Sharma Aged About 37 Years R/o C-29, Chaube
                    Colony, Arvind Nagar Sarkanda, Bilaspur, District Bilaspur (C.G.)
                    6 - L. Maheshwar Rao S/o L. Krishna Rao Aged About 38 Years R/o S-2/8,
                    Ganesh Nagar Anpurna Vihar, Bilaspur, District Bilaspur (C.G.)
                    7 - Dhaneshwar Netam S/o Jagsingh Aged About 34 Years R/o Village And
                    Post Sonthi, Tahsil Sipat, Bilaspur, District Bilaspur (C.G.)
                    8 - Ravi Dewangan S/o Krishna Kumar Aged About 35 Years R/o Krishna
                    Cycle Store, Hatari Chowk, Juna Bilaspur District Bilaspur (C.G.)
                    9 - Sagar Jaiswal S/o Baikunth Nath Jaiswal Aged About 34 Years R/o Salka
                    Nawagaon, Kargi Road, Kota, District Bilaspur (C.G.)
                    10 - Manu Tripathi Mandal S/o Rahul Kumar Mandal Aged About 37 Years
                    R/o Usha Upvan Society, Hemu Nagar, Bilaspur, District Bilaspur (C.G.)
                    11 - Ashwani Yadav S/o Ramsharan Yadav Aged About 38 Years R/o Budha
                    Mahadev Mandir, Ratanpur, District Bilaspur (C.G.)
                                         2

12 - Savita Rani Yadav W/o Ashwani Yadav Aged About 32 Years R/o Budha
Mahadev Mandir, Ratanpur, District (C.G.)
13 - Sukhdev Soni S/o Yashwant Kumar Soni Aged About 33 Years R/o
Jorapara, Chaube Colony, C-40, Sarkanda, Bilaspur District Bilaspur (C.G.)
14 - Kalyani Verma W/o Prakash Verma Aged About 35 Years R/o Ward No.
12, Ruchika Vihar, Sirgitti, Bilaspur District Bilaspur (C.G.)
15 - Shalini Sahu W/o Santosh Sahu Aged About 36 Years R/o Sichai Colony,
Near Sai Mandir, Ranigaon Chowk Ratanpur District Bilaspur (C.G.)
16 - Prakash Sharma S/o Shri U.S. Sharma Aged About 33 Years R/o Near
Ashish Traders Chatidih, Bilaspur, District Bilaspur (C.G.)
17 - Saurabh Mangal S/o Rajkumar Agrawal Aged About 35 Years R/o Mangal
Trading, Station Road, Shakti, District Shakti (C.G.)
18 - Anjan Kumar Acharya S/o Anil Acharya Aged About 38 Years R/o Jai
Loknath Vihar, Secl Bilaspur, District Bilaspur (C.G.)
19 - Dipali Rajwade D/o Ramsai Rajwade Aged About 31 Years R/o Village
Vishunpur, School Para, Block Baikunthpur, District Korea (C.G.)
20 - Omprakash Rajwade S/o Ramlal Rajwade Aged About 44 Years R/o
Damarpara, Near Lok Parlok Dhabha, Chindand Baikunthpur,district Korea
(C.G.)
21 - Vikram Miri S/o Lakhan Lal Miri Aged About 34 Years R/o C-95/2, 2nd
Bataliyan Camp, Sakri District Bilaspur (C.G.)
22 - Vandana Singh D/o Bhanu Pratap Singh Aged About 36 Years R/o In
Front Of Fedreshan Office, Babulain, Chhota Bazar Chirmiri District Korea
(C.G.)
23 - Amir Kumar Patle S/o Aatmalal Patle Aged About 32 Years Sodhar, Post
Dharampur, Tahsil Mungeli District Mungeli (C.G.)
24 - Ashish Kumar Kashyap S/o Shivpujan Prasad Aged About 35 Years R/o
Near Kali Mandir, Bramahan Para, Lormi District Mungeli (C.G.)
25 - Mukesh Singh Thakur S/o Bhuwan Singh Thakur Aged About 38 Years
R/o Gali No. 4, Bhartiya Nagar, Bilaspur, District Bilaspur (C.G.)
26 - Bhupendra Prasad S/o P.N. Prasad Aged About 36 Years R/o L.I.G. 115,
Devarikhurd, Haushing Board Colony, Bilaspur, District Bilaspur (C.G.)
                                         3

27 - Jitendra Kumar Kanwar S/o Ramji Kanwar Aged About 30 Years R/o
Village Nawagaon, Post Dhaurabhata, Tahsil Magarlod, District Dhamtari
(C.G.)
28 - Pankaj Kumar Temunkar S/o Nirmal Temunkar Aged About 40 Years R/o
Village And Post Selud, Tahsil Patan, District Durg (C.G.)
29 - Amrit Lal Indawar S/o Mahesh Ram Indawar Aged About 37 Years R/o
Village And Post Duldula, High School Colony, Jashpur, District Jashpur
(C.G.)
30 - Suman Lal Sande S/o Sahas Ram Sande Aged About 33 Years R/o Village
Cheudih, Post Menda, Tahsil Pamgarh, District Janjgir-Champa (C.G.)
31 - Tadharam Kahra S/o Parasram Kahra Aged About 38 Years R/o
Kahrapara, Sargaon, Post Sargaon, District Janjgir-Champa (C.G.)
32 - Pramod Kumar Chandra S/o Kartik Ram Chandra Aged About 39 Years
R/o Village Bhathora, Tahsil Malkharoda, District Sakti (C.G.)
33 - Sunil Kumar Thawait S/o Lakhan Lal Aged About 41 Years R/o Indra
Colony, Near Pani Tanki, Tarbahar, Bilaspur District Bilaspur (C.G.)
34 - Ekant Kumar Jaiswal S/o Vijay Jaiswal Aged About 35 Years Kalyan
Krishi Sewa Kendra, School Road, Ambikapur, District Sarguja (C.G.)
35 - Sandeep Kumar Sahu S/o Shiv Kumar Sahu Aged About 35 Years R/o
Ekta Samiti Imlibhatha, Bandhwapara, Sarkanda, Bilaspur, District Bilaspur
(C.G.)
36 - Ramcharan Sahu S/o Hiralal Sahu Aged About 32 Years R/o Near
Sheetala Mandir, Kishan Para, Chatidih, Bilaspur, District Bilaspur (C.G.)
37 - Shweta Jaiswal D/o Ashok Jaiswal Aged About 33 Years R/o Bazar Road,
Ramanujnagar District Surajpur (C.G.)
                                                                 --Petitioners
                                    versus
1 - State Of Chhattisgarh Through Secretary, Department Of Tribal And
Schedule Caste Development, Dau Kalyan Sinh Bhawan, Atal Nagar, New
Raipur, District Raipur (C.G.)
2 - Director Department Of Tribal And Schedule Caste Development,
Indrawati Bhawan, Atal Nagar, New Raipur, District Raipur (C.G.)
                                        4

3 - Commissioner Department Of Tribal And Schedule Caste Development,
Indrawati Bhawan, Atal Nagar, New Raipur, District Raipur (C.G.)
                                                               -Respondent(s)
                                     AND

                            WPS No. 5861 of 2023


1 - Rajnikant Rajwade S/o- Ramchnadra Rajwade Aged About 31 Years R/o-
Village- Mendra Kalan, Post- Mendrakalan, Tahsil- Ambikapur, District :
Surguja (Ambikapur), Chhattisgarh
2 - Komal Singh S/o- Govind Ram Aged About 36 Years R/o- Village-
Mudhiya, Post- Suregaon, Block- Doundi Lohara, District : Balod,
Chhattisgarh
3 - Pritesh Singh S/o- Raj Kishore Singh Aged About 32 Years R/o- H. N. D /
141, Nahar Parjagdamba Colony, Mathpurena, District : Raipur, Chhattisgarh
4 - Priyesh Kumar Sahu S/o- G. R. Sahu Aged About 34 Years R/o- Sahu
Sadan Ward No. 68, Ramayan Nagar, Koni, Bilaspur, District : Bilaspur,
Chhattisgarh
5 - Om Narayan Dewangan S/o - Sekhlal Dewangan Aged About 31 Years R/o-
Village- Matewa, Block- Gundardehi, District : Balod, Chhattisgarh
6 - Dhaneshwar Singh Thakur S/o- Ram Krishna Thakur Aged About 35 Years
R/o- Village- Gainjee, Post Gidhali, Block- Doundi Lohara, District : Balod,
Chhattisgarh
7 - Daneshwar S/o - Mansukh Lal Verma Aged About 34 Years R/o- Village
And Post Gatapar Kala, Block Khairagarh, District : Khairagarh-Chhuikhadan-
Gandai, Chhattisgarh
8 - Gajanan S/o- Lilar Singh Aged About 35 Years R/o - Ward No. 13,
Amapara, Balod, District : Balod, Chhattisgarh
9 - Vinod Gendre S/o- Pilalal Gendre Aged About 32 Years R/o- H. No. 08,
Ward No. 06, Arjunda, Tahsil Arjunda, District : Balod, Chhattisgarh
10 - Rahul Sirmour S/o- Ramakant Sirmour Aged About 32 Years R/o- Q.No.
3/h Street No. 05 Sector 04, Bhilai Nagar, District : Durg, Chhattisgarh
                                        5

11 - Mukesh Kumar Sahu S/o- Shiv Kumar Sahu Aged About 35 Years R/o-
Sahu Niwas, Village And Post- Kurud, Bhilai, District : Durg, Chhattisgarh
12 - Amit Kumar Singh S/o- Latru Ram Aged About 30 Years R/o- Gandhi
Nagar Near Shiv Temple, Ambikapur, District : Surguja (Ambikapur),
Chhattisgarh
13 - Ashish Soni S/o- Ramesh Soni Aged About 30 Years R/o- Nawapara
Charch Road, Ward No. 09 Ambikapur, District- Sarguja, Jorapara,
Chhattigarh.
14 - Abhishek Dubey S/o- Ashok Kumar Dubey Aged About 37 Years R/o-
Tarbahar, Indira Colony, Near Pani Tanki Bilaspur, District : Bilaspur,
Chhattisgarh
15 - Sameer Singh S/o- Ashnandan Singh Aged About 37 Years R/o- Ring
Road, Naya Bus Stand, Gangapur, Ambikapur, District : Surguja (Ambikapur),
Chhattisgarh
16 - Ravi Shankar Gavel S/o- Lt. Ram Prasad Aged About 31 Years R/o - Basti
Para, Village- Bagdewa, Post- Tiur, Block Kharsia, District : Raigarh,
Chhattisgarh
17 - Tripati Singh Sarang D/o- Samay Lal Sarang Aged About 32 Years R/o-
Temar Road Infront Of Sonthi Petrol Pump, Block Sakti, District : Sakti,
Chhattisgarh
18 - Chemendra Kumar Mairty S/o Amrit Lal Maitry Aged About 35 Years
R/o- Ward No. 2, Atal Chowk, Dhabhra, District : Sakti, Chhattisgarh
19 - Nisha Rathore D/o- Chetan Prasad Rathore Aged About 31 Years R/o-
Village Seoni Naila, Tahsil Janjgir, District : Janjgir-Champa, Chhattisgarh
20 - Vikram Singh Markam S/o- Dara Sing Markam Aged About 30 Years R/o-
Tilak Nagar Ward No. 9 Katghora, District : Korba, Chhattisgarh
21 - Johan Banjare S/o- Ashok Kumar Banjare Aged About 34 Years R/o- Old
Power House, Bajaj Colony, Torwa Tahsil And, District : Bilaspur,
Chhattisgarh
22 - Subhash Kumar Manhar S/o- Joshik Manhar Aged About 28 Years R/o-
Village- Taldeori, Tahsil- Bamnidih, District : Janjgir-Champa, Chhattisgarh
                                         6

23 - Atul Kumar Xalxo S/o- Miliyanush Xalxo Aged About 34 Years R/o-
Village- Khairbar, New Basti Baki Dam Road, Ambikapur, District : Surajpur,
Chhattisgarh
24 - Kamlesh Kumar Lahre S/o- Malik Ram Lahre Aged About 39 Years R/o-
Village- Parsada, Post Bharni Ganiyari, Tahsil- Sakri, District : Bilaspur,
Chhattisgarh
25 - Vimal Kumar Thakur S/o- Ramesh Singh Thakur Aged About 33 Years
R/o- Kawrdha, Block- Kawrdha, District : Kawardha (Kabirdham),
Chhattisgarh
26 - Milan Dev Rai S/o- Shital Prasad Aged About 33 Years R/o- Village-
Kirari, Tahsil- Masturi, District : Bilaspur, Chhattisgarh
27 - Kishore Kumar Tikam S/o- Halli Ram Tikam Aged About 32 Years R/o-
H. No. G 1 Block Colony Para, Post- Tokapal, District : Bastar(Jagdalpur),
Chhattisgarh
28 - Sanjay Kumar Painkara S/o- Chandrabhan Singh Aged About 31 Years
R/o- Govt. Pre Maitric S.T. Boys Hostel Sargipal Block Bakawand, District :
Bastar(Jagdalpur), Chhattisgarh
29 - Pallav Jha S/o- Purushottam Jha Aged About 39 Years R/o- Bastar High
School Parisar Near Hata Ground, Jagdalpur, Block Jagdalpur, District :
Bastar(Jagdalpur), Chhattisgarh
30 - Prakhar Singh Sisodiya S/o- Rana Bhaiya Sisodiya Aged About 31 Years
R/o- Ward No. 16, Behind Tiwari Balodyan Janjgir, District : Janjgir-Champa,
Chhattisgarh
31 - Dharmesh Kumar Sidar S/o- Kishor Kumar Sidar Aged About 31 Years
R/o- Street No. 34, Q.No.4-B Nandini Township, District : Durg, Chhattisgarh
32 - Balram Dewangan S/o- Omprakash Aged About 31 Years R/o- Ward No.
9, Taigor Nagar, Sariya, District : Raigarh, Chhattisgarh
33 - Girivar Naik S/o- Nayan Singh Aged About 34 Years R/o- Village And
Post Tausir, Tahsil Baramkela, District : Raigarh, Chhattisgarh
34 - Anushiya Patel D/o- Chhatra Kumar Aged About 32 Years R/o- Village
Bore, Budha Gautiyapara, Post Devgaon, Tahsil Baramkela, District : Raigarh,
Chhattisgarh
                                        7

35 - Priyankeshwar Patel S/o- Budhram Aged About 31 Years R/o- House No.
02, Purana Police Line, Gaushalapura, District : Raigarh, Chhattisgarh
36 - Abhishek Kumar S/o- Ashok Kumar Aged About 34 Years R/o- Ward No.
6, B. D. Mahant Upnagar, Janjgir-Champa, District : Janjgir-Champa,
Chhattisgarh
37 - Hitesh Kumar Gupta S/o- Himanshu Aged About 31 Years R/o- Village
Manpur, Post Adhiyar Khor, Tahsil- Nawagarh, District : Bemetara,
Chhattisgarh
38 - Vinay Kumar Gupta S/o- Santosh Kumar Gupta Aged About 32 Years
R/o- Jai Gurudev, Pashu Aahar, Infront Of Krishi Vibhag, Baikunthpur, District
: Koriya (Baikunthpur), Chhattisgarh
39 - Satyendra Kumar Kanojiya S/o- Lt. Prahlad Ram Kanojiya Aged About
36 Years R/o- Kanya Shiksha Parisar Campus Ambikapur, District-
Ambikapur, Chhattisgarh
40 - Jyoti Ratre D/o- Lt. M. R. Ratre Aged About 32 Years R/o- Ho. No.
38/480, Dr. Jayant Rai Gali, Hemunagar, Torwa, Bilaspur, 495004.
                                                              ---PetitionerS
                                   Versus
1 - State Of Chhattisgarh Through - Secretary, Tribal And Schedule Caste
Development Department, Mantralaya, Atal Nagar, New Raipur, District :
Raipur, Chhattisgarh
2 - Director Tribal And Schedule Caste Development Department, Indrawati
Bhawan, Atal Nagar, New Raipur, District : Raipur, Chhattisgarh
3 - Commissioner Department Of Tribal And Schedule Caste Development,
Indrawati Bhawan, Atal Nagar, New Raipur, District : Raipur, Chhattisgarh
                                                              Respondent(s)

            (Cause title is taken from Case Information System)
For Petitioners           : Mr. R.K. Verma, Advocate

For State                 : Mr. Shangarsh Pandey, GA


                  Hon'ble Shri Ramesh Sinha, Chief Justice
                   Hon'ble Shri Bibhu Datta Guru, Judge
                              Order on Board
                                        8

Per, Bibhu Datta Guru, Judge
09/07/2025
       Heard.

1.     Since, both the petitions involve same facts and grounds, therefore,

       they are being heard together and decided by this common order. For

       the sake of convenience, the pleadings and documents of WPS No.

       5738/2023 are being referred.

2.     The petitioners in the present Writ Petitions has prayed for following

       reliefs:-


                   "10.1 That, this Hon'ble court may kindly be pleased to
                   issue direction to the respondents authorities to produce all
                   the relevant record relating to the case of the petitioner's
                   before this Hon'ble Court for its kind perusal.

                   10.2 That, the Hon'ble court may kindly be pleased to
                   quash the notification dated 22/09/2018 (Annexure P/3)
                   whereby amendment has been been brought in Schedule III
                   point no. 9 column 5 and schedule II Point No. 11. column
                   (6) in the Chhattisgarh Schedule Caste and Schedule Tribe
                   Development Subordinate Service (Class -III Non
                   ministerial) Recruitment rules, 2011.

                   10.3. That the Hon'ble court may be pleased to direct the
                   respondent authorities concerned to consider the
                   candidature of the petitioners for the post of Circle
                   organizer.

                   10.4. That, this Hon'ble Court be further pleased to grant
                   Such other relief may be deemed fit and proper in the
                   Interest of justice."


3.     (a)    Case of the petitioners is that the petitioners are working on

       Tribal & Schedule caste development department, State of

       Chhattisgarh as a Hostel Superintendent grade C & D. Commissioner,
                                    9

     Department of Tribal and Schedule Caste Development/Respondent

     no. 3 invited online application for Departmental recruitment

     examination on 14.07.2023 for the post of Circle Organizer under the

     Tribal and Schedule Caste Development department. The online

     application of said examination has been invited from 18.07.2023 to

     07.08.2023.

     (b)   According to the petitioners, the said examination was only for

     departmental employees, meaning thereby, all the posts were reserved

     for Clerk Grade -II & III and Hostel Superintendent Grade- D. As per

     the advertisement, it neither discloses the number of vacant seat,

     reservation for caste SC, ST, OBC, General and also the seat

     bifurcation between Male and Female neither the detailed syllabus of

     the aforementioned examination has been disclosed.

     (c)   According to the petitioners, pursuant to the advertisement for

     appointment to the post of Circle Organizer, they are not allowed to

     fill up the online application form because the respondent authorities

     have demanded necessary qualification of under graduate degree of

     Anthropology/Sociology/Psychology.

4.   Learned counsel for the petitioners would submit that the syllabus

     given by the respondents in the recruitment examination given added

     advantage to the candidates who are presently working as Assistant

     Grade-II & III. He would further submit that respondents have not

     assigned any reason as to why only streams of Anthropology,

     Sociology, Psychology, Social Work have been allowed to participate
                                    10

     in the recruitment process, whereas all other streams have been

     neglected. He would further submit that the petitioners are having

     graduate degree and some petitioners are also having post graduate

     degree but all of them are unable to apply in the said post. According

     to the learned counsel, the amendment brought in the recruitment

     rules is creating hindrance in way of petitioners to reach an executive

     post, the compulsion of the subject mentioned in the amended rules

     will debar the petitioners to reach the post of Circle Superintendent.

5.   (a)   Learned counsel appearing for the State ex-adverso, would

     submit that in exercise of the powers conferred by the proviso to

     Article 309 of the Constitution of India, the rules titled as

     "Chhattisgarh Scheduled Tribes and Scheduled Castes Development

     Subordinate Service (Class III Non Ministerial) Recruitment Rules,

     2011 have been framed. The said Rules provides for the post of Circle

     Organizer in the set up which is a Class III Non Ministerial post and

     there is a provision of filling up 60% of this post through direct

     recruitment and 40% of this post are to be filled up by way of

     promotion and out of 40% promotional posts, 15% posts are to be

     filled up by selection through departmental examination from clerk

     cadre and 25% posts are to be filled up by selection through

     departmental examination from Assistant Teacher

     (b)   According to the learned counsel, Schedule III appended to the

     "Chhattisgarh Scheduled Tribes and Scheduled Castes Development

     Subordinate Service (Class III Non Ministerial) Recruitment Rules,
                                11

2011 (henceforth 'the Rules, 2011'), provides the educational

qualification for appointment on the post of Circle Organizer wherein

the essential qualification is graduate or its equivalent. Further there is

a provision of giving preference to the candidates having Masters

degree in Anthropology / Sociology / Psychology / Social Works

/Bachelors degree in education. Further, the post of Circle Organizer

is a post at Block level and the main duty of the post of Circle

Organizer of the department is to promote various schemes aimed on

the development of Scheduled Tribes and Scheduled Caste categories

and further to encourage the education measures towards upliftment

and betterment of the members of the Scheduled Tribes and Scheduled

Caste categories and further to ensure proper working of various

projects run by the department.

(c)   According to learned counsel by way of the amendment

notification dated 22/09/2018, certain amendments were made in the

Rules, 2011 and as per the amendments, Schedule II entry no. 11 was

amended and out of total 40% promotional posts of Circle Organizer,

a provision has been made that 15% posts would be filled up from the

Clerk cadre and rest 25% posts would be filled up by the Hostel

Superintendent Grade D through limited departmental examination.

Further, amendment has been made in Schedule III entry no. 9 column

no. 5 by which the essential educational qualification for the post of

Circle Organizer has been fixed at graduate or equivalent degree in

Anthropology/Sociology/Psychology an further preference has been

given to the candidates having PG degree in the above mentioned
                                             12

         subjects.

         (d)      He would submit that as far as the challenge to the

         constitutionality and validity of the amendment in the Rules is

         concerned, the same has no force as the amendments which have been

         carried out by virtue of notification dated 20/09/2018, have been made

         taking into the account the nature of the job and duties performed by

         the Circle Organizer. Therefore, the challenge made by the petitioners

         in the present petitions are not tenable and the same is liable to be

         dismissed.

6.       We have heard learned counsel for the parties and perused the

         pleadings.

7.       For the sake of convenience, it would be appropriate to reproduced the

         relevant portion of the notification dated 22/09/2018 (Annexure P/3)

         whereby amendment has been been brought in Schedule III point no.

         9 column (5) and schedule II Point No. 11. column (6) in the

         Chhattisgarh Scheduled Tribes and Scheduled Castes Development

         Sub-ordinate Service (Class -III Non ministerial) Recruitment Rules,

         2011:-

                                       Schedule-II
                                      (See Rule- 6)
                Chhattisgarh Subordinate Service Class-III Non-Ministerial
               Scheduled Castes & Scheduled Tribes Development Department

                                  Percentage of number of duty post to be filled in
S.I. Name of Post Total number of By       direct By Promotion of By Transfer of
     included      in duty posts      recruitment     member of service persons       from
     service                          rule 6(1) (a)   rule 6 (1) (b)     other service rule
                                                                         6 (1) (c)
                                                    13

(1)         (2)                 (3)                (4)               (5)                      (6)
               xxxx                   xxxxx         xxxxx                   xxxxx
II- Executive -
               xxxx                   xxxxx         xxxxx                xxxxx
11.    Circle                   85                60%                40%      Promotion
       Organizer                                                                     Quota:- 15% by
                                                                                     Selection
                                                                                     through
                                                                                     departmental
                                                                                     Examination
                                                                                     from clerk cadre
                                                                                     (Asst. grade 02
                                                                                     & 03) 25% by
                                                                                     selection through
                                                                                     departmental
                                                                                     Examination
                                                                                     from      Assistant
                                                                                     Teacher         by
                                                                                     departmental
                                                                                     examination



                                              Schedule-III
                                              (See Rule- 8)

  Name of         Name of Post Minimum Upper age limit Educational                       qualification
 Department                age limit                  prescribed
     (1)          (2)          (3)           (4)                    (5)
Schedule Caste and Schedule Tribe Development Department
               xxxx         xxxxx        xxxxx                 xxxxx
     II-     Executive -
               xxxx         xxxxx        xxxxx                 xxxxx
      9.         Circle        21       30 (for local Graduate or its                         equivalent
                    Organizer                      residents 35)   preference will be given to
                                                                   candidates        having      Masters
                                                                   Degree       in      Anthropology
                                                                   /Sociology/ Psychology/ Social
                                                                   works/Bachelors          degree    in
                                                                   education. Preference means if
                                                                   the marks obtain in written
                                                                   Exam./ Interview is equal then
                                       14

                                                   the candidate having Masters
                                                   Degree      in     Anthropology
                                                   /Sociology/ Psychology/ Social
                                                   works/Bachelors         degree   in
                                                   education is given Preference
                                                   in Appointment. In case of
                                                   equal marks with above said
                                                   qualification then a candidate
                                                   given preference whose birth
                                                   date follows earlier.



8.     Whether an employee has a right to be promoted or not depends on

       the statutory rules governing his service or the terms of the contract of

       service or executive instructions as the case may be. If the rules or the

       contract of service etc. provide or indicate that promotion is to be

       made on an assessment of the merits of the candidate, then the

       candidate has only a right to be considered for promotion as

       distinguished from the right to be promoted.

9.     It is well settled that while promotion is a normal incidence of service

       and not a fundamental right, but an employee has a right to be

       considered for promotion. In Union of India and others v. Krishna

       Kumar and others1, their Lordships of the Supreme Court have

       clearly held that there is no vested right to promotion, but a right be

       considered for promotion in accordance with the Rules which prevail

       on the date on which consideration for promotion takes place, and

       observed in paragraphs 10, 11 & 12 as under: -

             "10. In considering the rival submissions, it must, at the
             outset, be noted that it is well settled that there is no
1 (2019) 4 SCC 319
                                     15

             vested right to promotion, but a right be considered for
             promotion in accordance with the Rules which prevail on
             the date on which consideration for promotion takes
             place.   This Court has held that there is no rule of
             universal application to the effect that vacancies must
             necessarily be filled in on the basis of the law which
             existed on the date when they arose. The decision of this
             Court in Y.V. Rangaiah v. J. Sreenivasa Rao2 has been
             construed in subsequent decisions as a case where the
             applicable Rules required the process of promotion or
             selection to be completed within a stipulated time-frame.
             Hence, it has been held in H.S. Grewal v. Union of India 3
             that the creation of an intermediate post would not
             amount to an interference with the vested right to
             promotion. A two-Judge Bench of this Court held thus:
             (H.S. Grewal case, SCC p. 769, para 13)

                         "13. ...       Such an introduction of an
                  intermediate post does not, in our opinion, amount to
                  interfering with any vested rights cannot be
                  interfered with, is to be accepted as correct. What all
                  has happened here is that an intermediate post has
                  been created prospectively for future promotions
                  from Group B Class II to Group A Class I. If, before
                  these Rules of 1981 came into force, these officers
                  were   eligible   to   be    directly   promoted    as
                  Commandants under the 1974 Rules but before they
                  got any such promotions, the 1981 Rules came in
                  obliging them to go through an intermediate post,
                  this does not amount to interfering with any vested
                  rights."



2 (1983) 3 SCC 284 : 1983 SCC (L&S) 382
3 (1997) 11 SCC 758 : 1998 SCC (L&S) 420
                                        16

             11.    In Deepak Agarwal v. State of U.P.4, this Court
             observed thus: (SCC p. 735, paras 26-27)


                         "26. It is by now a settled proposition of law
                   that a candidate has the right to be considered in the
                   light of the existing rules, which implies the "Rules in
                   force" on the date the consideration took place.
                   There is no rule of universal or absolute application
                   that vacancies are to be filled invariably by the law
                   existing on the date when the vacancy arises. The
                   requirement of filling up old vacancies under the old
                   rules is interlinked with the candidate having
                   acquired a right to be considered for promotion. The
                   right to be considered for promotion accrues on the
                   date of consideration of the eligible candidates.
                   Unless, of course, the applicable rule, as in Y.V.
                   Rangaiah case13 lays down any particular time-
                   frame, within which the selection process is to be
                   completed. In the present case, consideration for
                   promotion took place after the amendment came into
                   operation.   Thus, it cannot be accepted that any
                   accrued or vested right of the appellants has been
                   taken away by the amendment.


                         27.    The judgments cited by the learned
                   counsel for the appellants, namely, B.L. Gupta v.
                   MCD5, P. Ganeshwar Rao v. State of A.P.6 and N.T.
                   Devin Katti v. Karnataka Public Service Commission 7
                   are reiterations of a principle laid down in Y.V.
                   Rangaiah case13."


4 (2011) 6 SCC 725 : (2011) 2 SCC (L&S) 175]
5 (1998) 9 SCC 223 : 1998 SCC (L&S) 532
6 1988 Supp SCC 740 : 1989 SCC (L&S) 123
7 (1990) 3 SCC 157 : 1990 SCC (L&S) 446
                                       17

           12.   Recently,   in   State    of   Tripura   v.   Nikhil   Ranjan
           Chakraborty8, another two-Judge Bench of this Court held thus:
           (SCC pp. 650-51, para 9)


                       "9. The law is thus clear that a candidate has the
                       right to be considered in the light of the existing
                       rules, namely, "rules in force on the date" the
                       consideration takes place and that there is no rule of
                       absolute application that vacancies must invariably
                       be filled by the law existing on the date when they
                       arose. As against the case of total exclusion and
                       absolute deprivation of a chance to be considered as
                       in Deepak Agarwal15, in the instant case certain
                       additional posts have been included in the feeder
                       cadre, thereby expanding the zone of consideration.
                       It is not as if the writ petitioners or similarly situated
                       candidates were totally excluded. At best, they now
                       had to compete with some more candidates. In any
                       case, since there was no accrued right nor was there
                       any mandate that vacancies must be filled invariably
                       by the law existing on the date when the vacancy
                       arose, the State was well within its rights to stipulate
                       that the vacancies be filled in accordance with the
                       Rules as amended. Secondly, the process to amend
                       the Rules had also begun well before the Notification
                       dated 24-11-2011.""

10.    As such, the petitioners have only a right to be considered fairly, but

       no right of promotion.       However, in the matter of State of

       Maharashtra and another v. Chandrakant Anant Kulkarni and

       others9, it has been held by their Lordships of the Supreme Court that


8 (2017) 3 SCC 646 : (2017) 1 SCC (L&S) 718
9 (1981) 4 SCC 130
                                      18

       mere chances of promotion are not conditions of service, and the fact

       that there was reduction in the chances of promotion did not

       tantamount to a change in the conditions of service. It has been

       further held that a right to be considered for promotion is a term of

       service, but mere chances of promotion are not. Furthermore, in the

       matter of Air Commodore Naveen Jain v. Union of India and

       others10, their Lordships of the Supreme Court have affirmed the view

       relying upon various judicial pronouncements that power of the State

       to fix quota for promotion cannot be said to be illegal, arbitrary or

       discriminatory so as to attract violation of either Article 14 or 16 of

       the Constitution, and it was observed in paragraphs 13 & 15 as under:

       -

"13. In State of Mysore v. G.B. Purohit11, this Court held that a right to be considered for promotion, is a condition of service but mere chances of promotion are not. The rule which merely affects the chances of promotion cannot be regarded as varying a condition of service. The said judgment was quoted with approval in later judgment reported as Ramchandra Shankar Deodhar v. State of Maharashtra12, wherein this Court held as under: (SCC p. 329, para 15) "15. ... All that happened as a result of making promotions to the posts of Deputy Collectors division wise and limiting such promotions to 50 per cent of the total number of vacancies in the posts of Deputy Collector was to reduce the chances of promotion 10 (2019) 10 SCC 34 11 1967 SLR 753 (SC) 12 (1974) 1 SCC 317 : 1974 SCC (L&S) 137 19 available to the petitioners. It is now well settled by the decision of this Court in State of Mysore v. G.B. Purohit22 that though a right to be considered for promotion is a condition of service, mere chances of promotion are not. A rule which merely affects chances of promotion cannot be regarded as varying a condition of service. In Purohit case the district wise seniority of sanitary inspectors was changed to Statewise seniority, and as a result of this change the respondents went down in seniority and became very junior. This, it was urged, affected their chances of promotion which were protected under the proviso to Section 115, sub-section (7). This contention was negatived and Wanchoo, J. (as he then was), speaking on behalf of this Court observed: (SLR para

10) '10. ... It is said on behalf of the respondents that as their chances of promotion have been affected their conditions of service have been changed to their disadvantage. We see no force in this argument because chances of promotion are not conditions of service.' "

15. In A. Satyanarayana v. S. Purushotham13, this Court held that the power of the State to fix quota for promotion cannot be said to be violative of the constitutional scheme of equality as contemplated under Articles 14 and 16 of the Constitution of India. The Court held as under: (SCC p. 426, paras 23 & 25-26) "23. We, however, are of the opinion that the validity or otherwise of a quota rule cannot be determined on surmises and conjectures. Whereas

13 (2008) 5 SCC 416 : (2008) 2 SCC (L&S) 279 20 the power of the State to fix the quota keeping in view the fact situation obtaining in a given case must be conceded, the same, however, cannot be violative of the constitutional scheme of equality as contemplated under Articles 14 and 16 of the Constitution of India. There cannot be any doubt whatsoever that a policy decision and, in particular, legislative policy should not ordinarily be interfered with and the superior courts, while exercising their power of judicial review, shall not consider as to whether such policy decision has been taken mala fide or not. But where a policy decision as reflected in a statutory rule pertains to the field of subordinate legislation, indisputably, the same would be amenable to judicial review, inter alia, on the ground of being violative of Article 14 of the Constitution of India. (See Vasu Dev Singh v. Union of India14 and State of Kerala v.

                 Unni15.)

                        *                  *                   *

25. While saying so, we are not unmindful of the legal principle that nobody has a right to be promoted; his right being confined to right to be considered therefor.

26. Similarly, the power of the State to take a policy decision as a result whereof an employee's chance of promotion is diminished cannot be a subject-matter of judicial review as no legal right is infringed thereby."

11. As such, reduction in chances of promotion, if any, on account of 14 (2006) 12 SCC 753 15 (2007) 2 SCC 365 21 change or amendment in the rules would not affect his fundamental right, as the Government servant has only a right to be considered for promotion in accordance with the relevant rules and therefore challenge to this effect is hereby rejected.

12. In the matter of Dwarka Prasad and others v. Union of India and others16, their Lordships of the Supreme Court have held that fixation of quotas or different avenues and ladders for promotion in favour of various categories of posts in feeder cadres based upon the structure and pattern of the Department is a prerogative of the employer, mainly pertaining to the policy-making field, and observed in paragraph 16 as under: -

"16. Fixation of quotas or different avenues and ladders for promotion in favour of various categories of posts in feeder cadres based upon the structure and pattern of the Department is a prerogative of the employer, mainly pertaining to the policy-making field. The relevant considerations in fixing a particular quota for a particular post are various such as the cadre strength in the feeder quota, suitability more or less of the holders in the feeder post, their nature of duties, experience and the channels of promotion available to the holders of posts in the feeder cadres. Most important of them all is the requirement of the promoting authority for manning the post on promotion with suitable candidates. Thus, fixation of quota for various categories of posts in the feeder cadres requires consideration of various relevant factors, a few amongst them have been mentioned for illustration. Mere cadre strength of a particular post in the feeder cadre 16 (2003) 6 SCC 535 22 cannot be a sole criterion or basis to claim parity in the chances of promotion by various holders of posts in feeder categories."

13. Similarly, in Dilip Kumar Garg (supra), it has been held by their Lordships of the Supreme Court that the administrative authorities are in the best position to decide the prescription of requisite qualifications for promotion from Junior Engineer to Assistant Engineer and the decision of the Government to treat all Junior Engineers, whether degree-holders or diploma-holders, as equals for the purpose of promotion is a policy decision, which the Court should not ordinarily interfere, and observed as under in paragraphs 15 & 16:-

"15. In our opinion Article 14 should not be stretched too far, otherwise it will make the functioning of the administration impossible. The administrative authorities are in the best position to decide the requisite qualifications for promotion from Junior Engineer to Assistant Engineer, and it is not for this Court to sit over their decision like a court of appeal. The administrative authorities have experience in administration, and the Court must respect this, and should not interfere readily with administrative decisions. (See Union of India v. Pushpa Rani17 and Official Liquidator v. Dayanand18.)
16. The decision to treat all Junior Engineers, whether degree-holders or diploma-holders, as equals for the purpose of promotion is a policy decision, and it is well settled that this Court should not ordinarily interfere in policy decisions unless there is clear violation of some 17 (2008) 9 SCC 242 : (2008) 2 SCC (L&S) 851 18 (2008) 10 SCC 1 23 constitutional provision or the statute. We find no such violation in this case."

14. The statutory authority is entitled to frame the statutory rules laying down the terms and conditions of service as also the qualifications essential for holding a particular post. It is only the authority concerned which can take ultimate decision therefor. This Court while exercising the jurisdiction under Article 226 of the Constitution of India ordinarily do not direct an employer to prescribe a qualification for holding a particular post.

15. The essential qualifications for appointment to a post are for the employer to decide. The employer may prescribe additional or desirable qualifications, including any grant of preference. It is the employer who is best suited to decide the requirements a candidate must possess according to the needs of the employer and the nature of work. The Court cannot lay down the conditions of eligibility, much less can it delve into the issue with regard to desirable qualifications being on a par with the essential eligibility by an interpretive rewriting of the advertisement/notification. Questions of equivalence will also fall outside the domain of judicial review.

16. It is noteworthy to mention here that prescription of educational qualification for a post is the sole prerogative of the employer and merely because a candidate is not having that qualification for the said post and he/she is finding difficult to appear in the selection process for the particular post for want of desired educational qualification, the educational qualification so prescribed in the relevant rules cannot 24 be struck down unless it is manifestly arbitrary or discriminatory or violative to the provisions of the Constitution of India. The petitioners have failed to demonstrate that the impugned notice and the Rules are either violative of the provisions of the Constitution of India or violative of Article 14/16 of the Constitution of India or it suffers from manifest arbitrariness and it has not been shown to be discriminatory.

17. It is a well settled law that if the rules/notifications/amendments are made for general good, causes hardship to an individual, the same could not be a ground for striking down the Rules. The Rules/notification framed are valid and do not suffer from any vice of unreasonableness. (See: R.N. Goyal v Ashwani Kumar Gupta and Others19).

18. Applying the well settled principles of law and for the reasons mentioned hereinabove, we are of considered opinion that there is no illegality in the impugned Rules 2011 which has been published in the Gazette notification dated 22/09/2018. The same are just and proper warranting no interference of this Court.

19. Ex-consequenti, both the writ petitions, sans substratum, are liable to be and are hereby dismissed.

20. There shall be no order as to cost(s).

                              Sd/-                                                Sd/--

                       (Bibhu Datta Guru)                                  (Ramesh Sinha)
                            Judge                                            Chief Justice
Rahul/Shoaib




               19 (2004) 11 SCC 753