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 3, Cited by 0]

Orissa High Court

Amit Kumar Bhoi vs Principal Secretary on 31 October, 2023

              IN THE HIGH COURT OF ORISSA, CUTTACK


                            W.P.(C) No.21940 of 2016


            Amit Kumar Bhoi                           .......      Petitioner

                                               -Versus-

            Principal Secretary, Cooperation
            Department, Odisha Secretariat,
            Bhubaneswar and others         .......                 Opp. Parties


                  For Petitioners                         : Mr. S.K. Mishra,
                                                            Advocate

                  For Opp. Party Nos.1 to 5               : Mr. S.N. Pattanaik,
                                                            Addl. Govt. Advocate

                  For Opp. Party No.8                     : Mr. S.K. Dalai,
                                                            Advocate

                                    ----------------------------

       P R E S E N T:

                    MR. JUSTICE SANJAY KUMAR MISHRA
       ---------------------------------------------------------------------------------
       Date of Hearing: 12.07.2023                Date of Judgment: 31.10.2023
       ---------------------------------------------------------------------------------

S.K. Mishra, J.      The Petitioner, who was one of the applicant for

       the post of Secretary of the Bhadra Service Cooperative

       Society (Opposite Party No.7), being aggrieved by the selection

       list prepared by the Opposite Party No.7 as at Annexure-4,
 vide which the present Opposite Party No.8 was held to have

qualified for the next phase of selection, so also his

disqualification for such selection, has preferred the present

Writ Petition.

2.           The brief background facts, which lead to filing of

the   present     Writ     Petition,   are   that    pursuant   to   an

advertisement published in the local daily as well as in the

Notice Board of the Opposite Party No.7-Society for filling up

of the post of Secretary, the Petitioner applied for the said

post on 10th October, 2014 along with all the required

documents. The said application submitted by the Petitioner

was also duly acknowledged by the Office of the Opposite

Party No.7-Society.

3.           Pursuant to the said submission of application,

vide notice dated 17th August, 2015, the Petitioner was called

upon to attend the Office of the Assistant Registrar of

Cooperative Societies (ARCS), Titilagarh (Opposite Party No.4)

on 27th August, 2015 for verification of the documents by the

Appointment Committee. Pursuant to such notice, Petitioner

appeared     on   the      scheduled    date   and    the   documents

submitted by him were duly verified and found to be in order.




W.P.(C) No.21940 of 2016                                     Page 2 of 50
 After    the     verification   of     the     said    documents,      no

communication was made to the Petitioner by the Office of the

ARCS, Titilagarh. However, knowing about the selection of an

ineligible candidate as the Secretary of the Opposite Party

No.7-Society, ignoring the merit of the Petitioner, he asked for

details of selection documents under the Right to Information

Act, 2005, shortly, RTI Act, to the ARCS, Titilagarh (Opposite

Party No.4). After getting those documents from the Opposite

Party No.4, it came to the notice of the Petitioner that his

candidature has been rejected on the plea that the Caste

Certificate and Resident Certificate produced by him were

beyond the period of six months from the last date of

submission       of   application    i.e.    10th   October,   2014,    as

stipulated in the proceeding of the Appointment Committee.

4.             Though the Petitioner is having higher percentage

of marks than the selected candidate and preferential higher

qualification of MCA, his candidature was rejected solely on

the ground that the Caste Certificate and Resident Certificate

produced by him were beyond the stipulated period of six

months from the last date of submission of application as

fixed in the proceeding. The said proceeding was subsequent




W.P.(C) No.21940 of 2016                                       Page 3 of 50
 to the date of advertisement as at Annexure-1. Such term was

never disclosed/reflected in the advertisement made for the

post of Secretary. It also came to the notice of the Petitioner

that there is further anomaly in the process of selection of the

Secretary, as the Opposite Party No.8, though was not

complying with the said stipulation and          submitted his

Resident Certificate dated 11th October, 2014, which is one

day after the last date of application, he was selected

fraudulently ignoring the merit of the Petitioner, who has

secured higher marks than the Opposite Party No.8 and is

having the preferential qualification of MCA as prescribed in

the advertisement. Further case of the Petitioner is that at the

time of verification of documents on 27th August, 2015, the

then S.A.R.C.S (Ex-Member Convenor) one Mr. A.K. Bagarti

found that all the documents submitted by the Petitioner are

correct and accepted the same. But subsequently, the then

S.A.R.C.S. was changed and the new Convenor namely Sri

Kshyama Majhi came in place of Mr. A.K. Bagarti, who did not

accept the earlier verification and surreptitiously the selection

process already undertaken was ignored. A new process was

adopted, wherein a clause was added that documents like




W.P.(C) No.21940 of 2016                               Page 4 of 50
 Caste Certificate and Resident Certificate beyond the period of

six months from the last date fixed for receipt of the

application will not be accepted. Even at the time of

verification of documents, Petitioner submitted the              Caste

Certificate as well as Resident Certificate of earlier, so also

recently issued i.e. of the period within six months, but the

verification Officer found all the documents to be in order as

per the requirement of the advertisement. Hence, submission

of the fresh Caste Certificate and Resident Certificate were not

required though it was produced by the Petitioner before the

verification     officer,   who    was    verifying   the   documents.

However,       on   the     self   same    ground,    the   Petitioner's

candidature was rejected and the Resident Certificate of the

selected candidate issued subsequent to the last date of

submission of the application was accepted and the Opposite

Party No.8 was selected even though the Petitioner is having

higher marks as well as is having preferential qualification of

MCA.

5.             It is further case of the Petitioner that, he was

totally in dark regarding selection of Opposite Party No.8 and

rejection of his candidature on frivolous ground that the




W.P.(C) No.21940 of 2016                                     Page 5 of 50
 documents produced by him were beyond the period of six

months as stipulated, which was neither in the advertisement

nor communicated to the candidate at the time of verification

of documents. The so called proceeding created subsequent to

the date of advertisement and such fixation of six months

prior to the last date of receiving of the application for the

Caste Certificate as well as Resident Certificate was stipulated

in the said proceeding. The said decision taken subsequently

was also not adhered to in the case of selected candidate i.e.

Opposite Party No.8, as his document was of dated 11th

October, 2014, which is one day latter to the last date of

application i.e. 10th October, 2014. Thus, the so called rule

was made applicable to the Petitioner but not in the case of

the present Opposite Party No.8. Therefore, the entire

selection    procedure     was   fraudulent   and   against   rule

prescribed for the selection of the Secretary and on the said

ground alone, the selection of Opposite Party No.8 is liable to

be struck down. The Petitioner, who is suitable as per the

advertisement, is to be allowed to man the post of Secretary.

6.           Being aggrieved by the said illegalities committed

by the Appointment Committee and after getting information




W.P.(C) No.21940 of 2016                               Page 6 of 50
 under the R.T.I. Act, immediately the Petitioner represented to

the Deputy Registrar Cooperative Society, Bolangir (Opposite

Party    No.3),    Assistant   Registrar   Cooperative     Society,

Titilagarh (Opposite Party no.4) and the President of Bhadra

Service Cooperative Society-cum-Chairman, Bhadra (Opposite

Party No.9) to enquire into the illegality committed on

selection to the post of Secretary of the said Society, but no

action was taken by the said authorities on the representation

of the Petitioner.

7.           It was reliably learnt that the entire process of

appointment for the post of Secretary for Bhadra Service

Cooperative Society has been manipulated by the Selection

Committee to appoint Opposite Party No.8, ignoring the merit

of the Petitioner. The said aspect has been pointed out by the

other members of the said Society to the D.R.C.S., Bolangir,

but no step has been taken to enquire about the said matter.

Furthermore, even though the selection has been made on 4th

December, 2015, but the Opposite Party no.8 was never

appointed till 5th February, 2016, which was evident from the

letter of the ARCS, Titilagrh addressing one Sagar Rana as the

Secretary, Bhadra SCS and subsequently on 24th November,




W.P.(C) No.21940 of 2016                                 Page 7 of 50
 2016, when the present Opposite Party No.8 issued a letter to

the Petitioner signing as the Secretary of the said Society.

Thus such action of the Selection Committee is a colourable

exercise of power to violate all the procedures to give

appointment to the present Opposite Party No.8 as Secretary

of the Opposite Party No.7-Society.

8.            In response to the averments made in the Writ

Petition,     the    Assistant      Registrar     Cooperative     Society,

Titilagarh (Opposite Party No.4) and Sub Assistant Registrar,

Cooperative         Society-cum-Member            Convenor,     Titilagarh

(Opposite Party No.5) have filed a joint Counter Affidavit. A

stand has been taken therein that the Opposite Party No.4

being the Member Convenor was noticed on 12th August,

2015 intimating that the Appointment Committee was fixed to

be held on 27th August, 2015 at 11.00 A.M. in the Office of

the A.R.C.S., Titilagarh Circle. As some of the Committee

Members were found absent on the scheduled date and time,

the Appointment Committee meeting could not be held on the

said date. As many as nine candidates out of thirteen

candidates, so noticed, were present on the scheduled date

and    time    for   verification    of   their    original   documents.




W.P.(C) No.21940 of 2016                                        Page 8 of 50
 Accordingly, their original documents were verified. The said

meeting was reconvened on 4th December, 2015. On the said

date the Appointment Committee after scrutiny and proper

verification of the documents, prepared a merit list. The

Committee found Opposite Party No.8 to be meritorious

among the other participants. Accordingly, Sri Digambar

Sahu, the present Opposite Party No.8, was selected as the

Secretary of the Society. It has further been pleaded in the

Counter Affidavit that the selection of Opposite Party No.8 as

the Secretary of the Opposite Party No.7-Society is the

decision of the Appointment Committee, which should have

been communicated by the Committee to the Petitioner. The

Opposite Party No.4 is no way responsible for such non-

communication of the result to the Petitioner. However, the

information sought for by the Petitioner under the R.T.I. Act

has already been provided by the Opposite Party No.4. So far

as Caste Certificate and Resident Certificate are concerned, it

has been stated that the said certificates are valid for one year

from    the   date    of   issuance   of   such   certificates.   The

Appointment Committee in its meeting unanimously set a

standard with regard to age, residence, caste and knowledge




W.P.(C) No.21940 of 2016                                  Page 9 of 50
 in computer application and decided to accept Resident and

Caste Certificates issued recently and not to entertain those

certificates, which were issued beyond six months of last date

fixed for receipt of application in the Society. It has further

been stated that the Caste Certificate issued in the year 2011

i.e. Misc. Case No.08/900/2011 by the Tahasildar, Saintala,

was submitted by the Petitioner along with the application,

which was supposed to be submitted on or before 10th

October, 2014 by 4.00 P.M. As the Petitioner failed to submit

recent Resident Certificate, his application was not considered

by the Appointment Committee. The guidelines of the

Registrar,    Cooperative     Societies,   Odisha,   Bhubaneswar

(Opposite Party No.2) were followed by the Appointment

Committee as well as by the Bhadra Society in the matter of

recruitment of the Secretary of the said Society. Further stand

of the said Opposite Parties that the allegation of the

Petitioner was enquired into by the Deputy Registrar,

Cooperative Society Bolangir Division. After verification of

records, it was found that the Petitioner's name was not

included in the merit list.




W.P.(C) No.21940 of 2016                               Page 10 of 50
 9.           So far as the allegation made in paragraph-5 of the

Writ Petition, it has been admitted that Opposite Party No.8

had submitted the Resident Certificate one day after the last

date of application. It has been further stated in the Counter

Affidavit that the Appointment Committee was scheduled to

be held on 27th August, 2015. However, as one of the

Committee Members was absent on the scheduled date and

time, the Appointment Committee could not be held on the

said date. Mr. A.K. Bagarty being the Convenor of the

Committee, verified the submitted documents with the

originals, but was not competent to take a decision without

the other Committee Members. Hence, on the next date of

meeting i.e. on 4th December, 2015, Shri Kshyama Majhi,

S.A.R.C.S-cum-Convenor       along    with   other   Committee

Members verified the documents and selected the Secretary

basing on the academic carrier of the candidates. As per

guidelines of the Registrar, Cooperative Societies, Odisha,

Bhubaneswar, the selection list was prepared and the

Opposite Party No.8 was found to be most meritorious

candidate amongst other candidates. Accordingly, he was

selected as such. A stand has also been taken in the Counter




W.P.(C) No.21940 of 2016                             Page 11 of 50
 Affidavit that the Appointment Committee is the Competent

Authority to take decision in the matter of selection of the

Secretary of the Society and the Opposite Party No.4 has no

role in the said selection process. It has also been stated that

based on the allegation of the Petitioner, the matter was

enquired into by the Deputy Registrar, Cooperative Societies,

Bolangir Division and after verification of records, it was

found that the Petitioner's name was not included in the merit

list. On receipt of the application of the Petitioner under the

R.T.I. Act, the Opposite Party no.4 issued letters both to the

Secretary of PACS and to the Ex-Secretary of the Society

seeking information. Inadvertently, the name of Sri Sagar

Rana got mentioned in the said communication made to the

Secretary of PACS, who had supplied the information under

the R.T.I. Act. Thus, it has been clarified that the said letter of

the Opposite Party No.4 was with regard to supply of

documents and information to the Petitioner and not related

to appointment.

10.          Being noticed, the private Opposite Party no.8,

whose selection and appointment as Secretary of the Opposite

Party No.7-Society is under challenge, has filed a Counter




W.P.(C) No.21940 of 2016                               Page 12 of 50
 Affidavit taking a stand therein that replies of Opposite Party

Nos.9 and 10 are necessary for proper adjudication of the

matter. The new Committee must have been arrayed as

Opposite Party for maintainability of the Writ Petition. Further

stand of private Opposite Party No.8 is that the rule provides

for validity of Resident as well as Caste Certificate. In absence

of the said certificates, acceptance of candidature of the

Petitioner itself is bad in law. The Selection Committee rightly

rejected the candidature of the Petitioner. It has further been

pleaded by the Opposite Party No.8 that the powers of

relaxation and acceptance of the advertisement vests with the

competency of the Selection Committee in terms of the

advertisement and action of the Selection Committee is within

the framework of law. A stand has also been taken by the

Opposite Party No.8 that, he has already completed more

than six years of service and the decision of the Committee is

well within the terms of advertisement with regard to validity

of Caste Certificate and Resident Certificate. The same are

valid for one year from the date of issue of such certificates

and earlier it was up to six months as per prevailing Rules.

Hence, cancellation of candidature of the Petitioner is legal




W.P.(C) No.21940 of 2016                              Page 13 of 50
 and justified. It has further been stated in the said Counter

Affidavit that the Appointment Committee in its meeting,

unanimously set a standard with regard to age, residence,

caste and knowledge in computer application and decided to

accept the Resident and Caste Certificate issued recently and

not to entertain those certificates which were issued beyond

six months of last date fixed for receipt of application by the

Society. Since the Petitioner failed to submit recent Resident

Certificate, his application has not been considered by the

Appointment       Sub-Committee,    which   is   the   competent

authority to take a decision in the matter of selection of the

Secretary of the Society.

11.          Though notices were duly served on Bhadra

Service Cooperative Society, President, Vice-President and

Authorised Committee of the Bhadra Cooperative Society,

Bhadra, who have been arrayed as Opposite Party Nos.7, 9,

10 & 11 respectively, the said Opposite Parties shoes not to

appear in the present case to have their say and oppose the

prayer made in the Writ Petition.

12.          In response to the Counter Affidavit filed by

Opposite Party Nos.4 & 5, the Petitioner has filed a Rejoinder




W.P.(C) No.21940 of 2016                               Page 14 of 50
 Affidavit dated 18th April, 2022 indicating therein that the

meeting of the Appointment Committee was supposed to be

held on 27th August, 2015 in the Office of the ARCS,

Titilagarh. But due to absence of some Committee members,

the meeting of the Appointment Committee could not be held.

Subsequently, on 4th December, 2015, it was reconvened and

the   Appointment          Committee   after   scrutiny   and   proper

verification of the documents prepared the merit list and

found the Opposite Party No.8 to be meritorious and selected

him as Secretary. The said selection was surreptitiously done

and was neither communicated to anybody nor notified by the

Society. It is only when the Petitioner asked for the result of

the interview under the R.T.I. Act, it was communicated by

the Opposite Party No.4, wherefrom the Petitioner could came

to know that his candidature has been rejected on the ground

of non-fulfilling of the criteria as to possession of Caste

Certificate as well as Resident Certificate issued prior to six

months from the last date of submission of application i.e.

10th October, 2014. Further, it has been stated in the

Rejoinder Affidavit that the plea of Opposite Party Nos.4 & 5

that the Resident Certificate and Caste Certificate are valid for




W.P.(C) No.21940 of 2016                                   Page 15 of 50
 one year from the date of issue of such certificate, though was

very much known to the Opposite Parties, but the same was

never specified in the advertisement, as at vide Annexure-1 to

the Writ Petition. Similarly, the plea of the Opposite Party

Nos.4 & 5      that the Appointment Committee in its meeting

dated 4th December, 2015 has unanimously set a standard

with regard to age, resident, caste and knowledge in computer

application and decided to accept the Resident and Caste

Certificate    issued      recently   and   not   to   entertain   those

certificates which were beyond six months of the last date

fixed for receipt of the application in the society, is not

sustainable in the eye of law in view of well established

position of law that the terms and conditions for recruitment

cannot be changed after selection process starts without

notice to the candidates and deviation from it will amount to

violation of Article 16 of the Constitution of India as reported

in the case of A.S. Ananya Pradhan vs. Govt. of India and

others, reported in 2020(II) ILR-CUT-551.

13.           It has further been stated in the Rejoinder Affidavit

that the Opposite Party Nos.4 & 5 have admitted in the

Counter Affidavit that Opposite Party No.8 submitted his




W.P.(C) No.21940 of 2016                                    Page 16 of 50
 Resident Certificate one day after the last date of submission

of the application i.e. on 11th October, 2014, which was

accepted and Opposite Party No.8 was selected ignoring the

merit of the present Petitioner, who secured highest total

marks that the present Opposite Party No.8 and is having

MCA     degree     which   was   specifically   provided   in   the

advertisement vide Annexure-1 that preference shall be given

to the candidate having MCA from a recognized University. It

has further been stated in the Rejoinder Affidavit that

regarding change of rule of accepting Resident Certificate six

months prior to last date of application decided on 4th

December, 2015 in the committee meeting, as at Annexure-3

to the writ petition, without any mention of the said term in

the advertisement vide      Annexure-1, is contrary to the ratio

laid down by this Court in Mrs. Madhumita Das vs. State of

Odisha, reported in 100 (2005) CLT 465. Surprisingly the

committee accepted the Resident Certificate of Opposite Party

No.8 dated 11th October, 2014, which is one day later than

the last date of submission of application i.e. 10th October,

2014. The said legal acceptance of the Resident Certificate of

Opposite Party No.8 was justified by the Committee on the




W.P.(C) No.21940 of 2016                               Page 17 of 50
 plea that the Opposite Party No.8 had given an undertaking

on 9th October, 2014 that he would submit Resident

Certificate by 12th October, 2014.   Similar opportunity was

not provided to any other candidates for submitting the

Resident Certificate beyond the period of last date of

submission of the application by giving any notice to the said

effect. Thus, there is flagrant violation of Article 16 of the

Constitution of India by not affording due opportunity to all

the candidates To demonstrate that the Opposite Party No.8

was not possessing the Resident Certificate issued within six

months prior to last date of application i.e. 10th October,

2014, the representation given by the Opposite Party No.8

dated 9th October, 2014 has been appended to the Rejoinder

Affidavit as Annexure-2 (same as Annexure-5 Series , at

running page 63 of the brief, filed by the State Opposite Party

No5). That apart, it has been reiterated in the Rejoinder

Affidavit that in order to benefit the Opposite Party No.8

illegally, as he has secured less marks than the Petitioner,

such mischief of changing the rule subsequent to the

advertisement for submission of Resident Certificate prior to

six months of the last date of submission of application was




W.P.(C) No.21940 of 2016                            Page 18 of 50
 introduced. Such resolution is also contrary to the statue i.e.

the revised rules for getting Resident Certificate, which

provides that the validity of the Resident Certificate is one

year from the date of issue of such certificate. Despite such

rule, the change had been resorted to by the committee mush

after the said advertisement, to deprive the petitioner from

getting the job of Secretary and wrongfully gain the Opposite

Party No.8 by accepting his Resident Certificate subsequent to

the last date of submission of application. A stand has also

been taken in the Rejoinder that the Opposite Party Nos.4 & 5

have set the norms subsequent to the advertisement vide

Annexure-1. Opportunity to comply the same was given to the

Opposite Party no.8, who complied the same on submitting

the Resident Certificate on 11th October, 2014 and was

selected. But when the Petitioner asked for the information to

the Tahasildar regarding Resident Certificate of Opposite

Party No.8, it was found that the certificate was manually

issued on 11th October, 2014 in favour of Opposite Party No.8.

Subsequently another certificate as per Form No.3 of Rule 3 of

Orissa Miscellaneous Certificate Rules, 1984 was issued on

15th   October,    2014.   Surprisingly,   the   manually   issued




W.P.(C) No.21940 of 2016                               Page 19 of 50
 certificate dated 11th October, 2014 issued in favour of the

Opposite Party No.8 was accepted and he was selected, even

if there is no such contemplation of issuance of the Resident

Certificate manually under the said Rules, 1984.

14.           It is further stand of the Petitioner that the

Resident Certificate issued by the Tahasildar on 31st October,

2014 in his favour was not accepted even though it in terms

of the changed norms as per the decision of the Committee

and the same was prior to six months from the last date of

submission      of application.   The Petitioner gave a grievance

petition before the Opposite Party No.4 ( the                A.R.C.S.,

Titlagarh) regarding such act of not accepting his Resident

Certificate as was being accepted in case of Opposite Party

No.8. The Sub-Assistant Registrar of Cooperative Society,

being directed by the Opposite Party No-4, made an enquiry

regarding such illegalities, on 28th August, 2017 . On the said

date   also    the   Petitioner   submitted   the   fresh     Resident

Certificate issued in his favour dated 31st October, 2014. But

the same was turned down vide Report dated 20.09.2017 ,

as at Annexure -6 to the Rejoinder, on the ground that since

the Committee has already appointed the Opposite Party No.8




W.P.(C) No.21940 of 2016                                    Page 20 of 50
 and the matter is subjudice before this Court, it will be

decided as per the judgment of this Court.

15.          Mr. Mishra, learned Counsel for the Petitioner

reiterating the stand taken in the Writ Petition submitted, the

Opposite Party Nos.4 & 5 have admitted in their Counter

Affidavit that the present Opposite Party No.8 was not

possessing the Resident Certificate as on 10th October, 2014,

which was the last date of submission of application for the

post of Secretary of Bhadra Service Cooperative Society

Limited. Drawing attention to the averments made in

paragraph-8 of the Rejoinder Affidavit, he further submitted

that though there is no such provision under the Rules, 1984

for issuance of Residence Certificate manually, but the

Tahasildar, to the reason best known to him, issued the

Resident Certificate in favour of the Opposite Party No.8

manually on 11th October, 2014 i.e. one day after the last date

of submission of application for the post of Secretary.

Subsequently another certificate as per Form No.3 of Rule-3

of Rules, 1984 was issued on 15th October, 2014, which was

entertained by the Selection Committee with an ulterior

motive to accommodate the Opposite Party No.8. Mr. Mishra




W.P.(C) No.21940 of 2016                            Page 21 of 50
 further submitted, admittedly notice was given by the

Secretary of Bhadra PACS to all the applicants, including the

present Petitioner, to attend the Office of the Assistant

Registrar of Cooperative Societies, Titilagarh Circle, Titilagarh

vide Annexure-5 along with all the original documents for

verification by the Appointment Committee. The Petitioner

submitted the Resident Certificate as well as Caste Certificate

issued in his favour by the Competent Authority, both dated

31st October, 2014, so also similar certificates again issued by

the Competent Authority on 25th November, 2014. The said

certificates were issued well within six months from the last

date of submission of application for the post of Secretary of

the said Society i.e. 10th October, 2014 and those were latest

certificates, even though were beyond last date of submission

of application i.e. 10th October, 2014 as was submitting by the

Opposite Party No.8. Though the Committee accepted and

entertained the Resident Certificate of Opposite Party No.8

issued on 11.08.2014 but to the reason best known, the latest

Resident Certificate as well as Caste Certificate issued by the

Competent Authority in favour of the Petitioner was not




W.P.(C) No.21940 of 2016                              Page 22 of 50
 entertained by the authority concerned, thereby the Petitioner

was discriminated.

16.          Mr. Mishra further submitted that once norms

were published in the advertisement for notice of all, the same

should not have been changed at a later stage without notice

to any of the candidates and general public and without

issuing any corrigendum for rectification of the advertisement

in question. He further submitted that there was no such

stipulation in the said advertisement. Much after the date of

advertisement, the said norm as to date of issuance of

certificate by the Competent Authority was introduced being

so decided in a meeting. His client is more meritorious than

the present Opposite Party No.8 and is possessing higher

qualification of MCA, as prescribed in the said advertisement

and had secured higher marks than the said Opposite Party.

Without any cogent reason, the said Caste Certificate as well

as Resident Certificate, both dated 31st October, 2014, which

were produced in addition to the Caste Certificate as well as

Resident Certificate issued in favour of the Petitioner, should

have been accepted to consider his candidature to be

appointed as Secretary of the said Society, as was done in




W.P.(C) No.21940 of 2016                            Page 23 of 50
 case of the present Opposite Party No.8, who also obtained

the Resident Certificate after the cut-off date for submission

of application for the said post of Secretary i.e. on 10th

October, 2014. Mr. Mishra further submitted that in view of

the settled position of law, it is a fit case, where this Court

should interfere and set aside the selection and appointment

of the Opposite Party No.8 as the Secretary of the Opposite

Party No.7-Society and give necessary direction to select and

appoint the present Petitioner in the said post.

17.          To substantiate his submissions Mr. Mishra relied

on Division Bench Judgments of this Court in Dipali Chand

vs. Chairman, Orissa Public Service Commission and 41

others, reported in 2012 (Supp.-II) OLR 399, in Mrs.

Madhumita Das and another vs. State of Orissa and

others, reported in 100 (2005) CLT 465 and judgment

passed by the Coordinate Bench in A.S. Ananya Pradhan vs.

Government of India and others, reported in 2020 (II) ILR -

CUT - 551.

18.          Mr. Pattanaik, learned Additional Government

Advocate for Opposite Party Nos.4 & 5, reiterating the stand

taken in the Counter Affidavit, submitted that the Caste




W.P.(C) No.21940 of 2016                            Page 24 of 50
 Certificate and Resident Certificate issued under the Rules,

1984 are valid for one year from the date of issue of such

certificates. However, the Committee, in view of the Circular

issued by the Registrar, Cooperative Societies, Odisha,

Bhubaneswar dated 12th February, 2014, which governs the

rules and guidelines regarding direct recruitment of Secretary

of the S.C.S. , in its proceeding meeting held on 4th December,

2015 rightly resolved         that the Resident as well as Caste

Certificate issued by the Competent Authority must have been

issued     within   six     months   preceding     the   last    date    of

submitting the application to be one of the eligibility criteria

for such selection/appointment . There is no infirmity in the

said   decision     taken     in   the   meeting     held   under       the

chairmanship of the President of Bhadra S.C.S. Mr. Pattanaik

further submitted that the Opposite Party No.8 had given a

written representation on 9th October, 2014 to the Secretary,

Bhadra S.C.S indicating therein that he has submitted his old

Caste as well as Resident Certificate so also receipt in proof of

applying     for    those    certificates   afresh    and       given   an

undertaking therein that he will produce fresh certificate

within three days from the said date i.e. by 12th October,




W.P.(C) No.21940 of 2016                                    Page 25 of 50
 2014. In terms of the said undertaking, the candidature of the

Opposite Party No.8 was accepted by the authority concerned.

Opposite     Party    No.8   being   meritorious   amongst     the

candidates, was shortlisted for appointment. He was rightly

given appointment in the post of Secretary of the Opposite

Party No.7-Society. There is no infirmity or illegality in such

appointment as has been alleged by the Petitioner.

19.          Though there is no specific averment in the

Counter Affidavit filed by the Opposite Party No.8 with regard

to maintainability of the Writ Petition, Mr. Dalai, learned

Counsel appearing for the Opposite Party No.8, drawing

attention of this Court to paragraph-2 of the Counter Affidavit

filed by his client submitted, the Writ Petition is not

maintainable in view of the availability of alternative remedy

under Section 67 of the Odisha Cooperative Societies Act,

1984, shortly, OCS Act. He further submitted, instead of

approaching the Cooperative Tribunal, the Petitioner has

preferred the present Writ Petition, which is liable to be

dismissed in limine in view of the availability of alternative

remedy. He further submitted, the cause of action arose in the

year 2016. As in the meantime around seven years have




W.P.(C) No.21940 of 2016                              Page 26 of 50
 elapsed, the new Committee should have been arrayed as one

of the Opposite Parties for the purpose of maintainability of

the Writ Petition. Reiterating the stand taken in the Counter

Affidavit, Mr. Dalai further submitted, the Opposite Party No.8

has already completed more than six years of service and the

decision of the Committee is within the terms of the

advertisement with regard to Caste Certificate as well as

Resident Certificate. The Caste Certificate is valid for one year

from the date of issue of such certificate. Earlier it was valid

up to six months as per the prevailing rules. Hence,

cancellation of candidature of the Petitioner is justified in the

eye of law. He further submitted, the Appointment Committee

was justified by setting a standard in its meeting with regard

to age, resident, caste and knowledge in computer application

and decided to accept the Resident Certificate issued recently

and not to entertain those certificates which were issued

beyond preceding six months of the last date of receipt of the

application by the Society. Since the Petitioner failed to

submit his recent Resident Certificate, rightly his case was

not considered by the Appointment Committee, who is the




W.P.(C) No.21940 of 2016                              Page 27 of 50
 competent authority to take a decision in the matter of

selection of the Secretary of the Society.

20.          Before dealing with the pleadings on record, so

also arguments advanced by the learned Counsel for the

parties and the issue involved in the present lis, it would be

apt   to   reproduce         below         the      advertisement               dated           20th

September, 2014 as at Annexure-1.

                          "OFFICE OF THE
              BHADRA SERVICE COOPERATIVE SOCIETY LTD.

               At : Bhadra, PO: Bhadra,Block : Saintala, Dist: Bolangir, PIN-767032
                                   Regd. No.18/B, Dt. 10.06.1971
               (Under Asst/Registrar of Co-op. Societies, Titilagarh Circle, Titilagarh)


                                     ADVERTISEMENT
             One post of Secretary of Bhadra SCS Ltd., to be filled
             up by Direct Recruitment. Application form can be
             obtained in persons from the Office of Bhadra SCS on
             payment        of     Rs.100.00         from      Dt.22.09.2014               to
             10.10.2014 during 11 A.M. to 3 P.M. (Except Holidays)
             The    duly         filled    in    application           along        with
             required       documents            and       money         receipt           in
             support of deposit should be submitted in the
             society office from Dt. 08.10.2014 to 10.10.2014
             during 10 A.M. to 4 P.M.

             Eligibility & Educational Qualification:
             1. The Candidate must belong to the area of
                operation of Bhadra SCS.
             2. In case of non-availability of suitable candidates
                within the whole area of operation of the Bhadra
                SCS       candidates          belonging         to    the      Saintala




W.P.(C) No.21940 of 2016                                                          Page 28 of 50
                 Panchayat Samiti and then the Balangir District
                shall be considered.
             3. The candidates must be having minimum
                qualification          of    Graduation        from      any
                recognized           University        with       computer
                proficiency.
             4. Preference shall be given to the candidate
                having         Higher       Diploma     in     Cooperative
                Management/M.A./M.sc./M.com/MCA/MBA/LLM/
                BBA/BCA/DCMA from a recognized University.
             Scale of Pay : Rs.5,200/- - 20,200/- with GP 1900/-
             subject to fulfillment of conditions as laid down in the
             Order No. : 18672 Dt. 31.07.2009 of the RCS, Odisha,
             Bhubanswar.

             Age : A Candidate must not be less than 21 years or
             more than 32 years of age as on Dt. 01.04.2014. The
             upper age lime shall be 37 years in respect of
             candidates       belonging     to   SC/ST/SEBC/Physically
             Handicapped and Ex-Serviceman. The Upper ag limit
             shall be 45 years in respect of candidates employed in
             any Co-op. Societies.

             N.B. : (i)       Application received after stipulated
             date    or incompletion application shall not be
             entertained.

                     (ii)     The management of the society reserves
             the right to amend/alter/cancel the recruitment at any
             time without assigning reason thereof.


                            By Order of Management in Charge, BHADRA SCS LTD.
                                              Sd/- Secretary, BHADRA SCS LTD."


                                                      (Emphasis supplied)




W.P.(C) No.21940 of 2016                                               Page 29 of 50
 21.          As the date of advertisement is missing from

Annexure-1, being desired by this Court, the copy of paper

publication was filed by the learned Counsel for the Petitioner

in form of an I.A. i.e. I.A. No.3118 of 2022. From the said

advertisement dated 20th September, 2014 as extracted above,

it is amply clear that application form for post of Secretary of

the Opposite Party No.7-Society has to be obtained in person

from the Office of the Society on payment of Rs.100/- from

22nd September, 2014 to 10th October, 2014 during 11 A.M. to

3 P.M. (Except Holidays). The duly filled in application along

with required documents and money receipt in support of

deposit should be submitted in the Society Office from 8th

October, 2014 to 10th October, 2014 during 10 A.M. to 4 P.M.

That apart, the eligibility and educational qualification

required to be possessed by the candidate was also detailed in

the said advertisement clearly indicated therein that the

candidate must belong to the area of operation of Bhadra

S.C.S. In case of non-availability of suitable candidates within

the whole area of operation of the Bhadra S.C.S, candidates

belonging to the Saintala Panchayat Samiti and then the

Bolangir District shall be considered. The candidates must be




W.P.(C) No.21940 of 2016                             Page 30 of 50
 having    minimum          qualification    of    graduation     from    any

recognized University with computer proficiency. That apart,

it was indicated in the said advertisement that preference

shall be given to the candidate having higher Diploma in

Cooperative Management / M.A. / M.com / MCA / MBA /

LLM / BBA / BCA / DCMA from any recognized University.

That apart, there was a mention regarding age of the

candidate     and    in      the   noting        given   below   the    said

advertisement, it was clearly mentioned that application

received after stipulated date or incompletion application shall

not be entertained. It is also admitted that pursuant to the

said advertisement, the Petitioner applied in the prescribed

form along with the documents required to be submitted. The

same was duly acknowledged by the Receiving Officer on 10th

October, 2014 i.e. the last date of submission of such

application. It is also admitted that from the pleadings and

documents on record that in a meeting (proceeding) under the

Chairmanship of the then President of the Society held on the

schedule date, time and place fixed as per notice dated 28th

November, 2015 of the Member Convener of the Appointment

Committee, on request, the Member Convener read out the




W.P.(C) No.21940 of 2016                                         Page 31 of 50
 circular issued by the Registrar, Cooperative Societies,

Odisha, Bhubaneswar dated 12th February, 2014 governing

the Rules and Guidelines regarding direct recruitment of

Secretaries of the S.C.S. Before finalizing the selection

process, the Appointment Committee unanimously decided to

select the candidate in three stages. Paragraphs-2 & 5 of the

said proceeding of Bhadra S.C.S. Ltd. dated 4th December,

2015 being germane for proper adjudication of the present lis

are reproduced below:

                    "2. That, in the first stage the Appointment
           Committee       has   unanimously    set    a       standard
           keeping the Prime requisites for selection such as
           qualification,    Age,      Residence,      Caste           and
           Knowledge in the Computer application as per the
           prescribed guideline. In order to maintain fair-
           play, the appointment committee has decided
           unanimously to accept the Residence and
           Caste Certificates issued recently and not to
           entertain those certificates which were issued
           beyond six months of last date fixed for
           receipt of application in the society.
                    5. That, the Appointment Committee has
           unanimously       decided    to   prepare       a    list    of
           candidates having minimum eligibility criteria in
           the following manner.




W.P.(C) No.21940 of 2016                                          Page 32 of 50
                     i)      As regards age, the date line i.e.
           01/04/2014 will be taken to consideration as per
           advertisement.
                    ii)     As regards the candidates within
           area of operation, the Residence Certificate
           issued by the Competent Authority recently
           i.e. 6 months prior to last date of apply.
                    iii)    As regards relaxation of Age/Caste
           Certificate issued by the Competent Authority
           recently i.e. 6 months prior to 01/04/2014 will be
           taken into consideration for the sake of fair-play of
           the selection procedure.
                    iv)     Minimum qualification be graduation
           in any stream of recognized university.
                    v)      Computer knowledge :- Supported
           with valid certificates issued from the recognized
           institutions."

                                            (Emphasis supplied)

             Though the names of the present Petitioner and

others were found place in the list of candidates belonging to

the area of operation of the said S.C.S as per the address

given in the application form, were disqualified on the ground

of non-furnishing Caste as well as Resident Certificate in

terms of the said decision of the proceeding meeting held on

4th December, 2015 i.e. almost fourteen months after the last

date of submission of application. Only the present Opposite

Party    No.8     along      with     one   Binod    Jyotish       were


W.P.(C) No.21940 of 2016                                  Page 33 of 50
 enlisted/shortlisted as per merit for consideration of their

case for appointment as Secretary of the Opposite Party No.7-

Society. The Opposite Party No.8, who allegedly secured more

marks than one Binod Jyotish and stood first, was given

appointment as Secretary of the said Society. It is further

admitted case of the parties that before such decision was

taken in the proceeding meeting dated 4th December, 2015,

the Secretary of the Society, vide notice dated 17th August,

2015 intimated all the applicants including the present

Petitioner, so also Opposite Party No.8 to attend the Office of

the Assistant Registrar Cooperative Society, Titilagarh Circle,

Titilagarh    along    with   all   the   original   documents    for

verification by the Appointment Committee. On the said date

both the Petitioner as well as Opposite Party No.8 were

possessing Resident Certificate issued by the Competent

Authority i.e, the Tahasildar of the locality after 10th October,

2014, which was the last date fixed for submission of the

application for the post of Secretary of the said society as per

advertisement. The Resident Certificate produced by the

Petitioner is dated 31st October, 2014, whereas the said

certificate produced by the Opposite Party No.8 is dated 11th




W.P.(C) No.21940 of 2016                                 Page 34 of 50
 October, 2014. Further, as per the pleadings made in the

Rejoinder Affidavit, so also the documents appended thereto,

it is also well proved that the certificate produced by the

Opposite Party No.8 in terms of his undertaking has been

issued    manually     by     the   authority    concerned       is dated

11.10.2014, whereas            the actual computerized Resident

Certificate in the prescribed form was issued by the same

authority on 15th October, 2015. It is also admitted fact that

till the proceeding meeting of the Bhadra S.C.S. Ltd. was held

on 4th December, 2015 for selection/appointment of the

Secretary of the said Society, pursuant to advertisement dated

20th September, 2014. A decision was taken on the said date

to prepare a list of candidates putting one of the conditions

that the candidates residing within the area of operation,

must     possess    the     Resident      Certificate   issued    by    the

competent Authority recently i.e. six months prior to the last

date of making application to be one of the eligibility criteria

as extracted above. On the very same day the Petitioner and

similarly    placed        others    were     debarred     from        their

candidatureship       without       any    intimation,    whereas       the

Opposite Party No.8, being similarly placed, having no




W.P.(C) No.21940 of 2016                                     Page 35 of 50
 Resident Certificate as on 10th October, 2014 i.e. the last date

of submitting such application, was short listed by the

Committee along with one Binod Jyotish and was declared to

be selected as the Secretary of Bhadra S.C.S. It is also the

admitted     case    that   after   taking   such   decision,    the

Appointment Committee never issued any corrigendum to the

said effect pursuant to the advertisement as at Annexure-1

clarifying therein that the candidate has to produce the

Resident Certificate issued by the Competent Authority issued

within six months prior to the last date of submitting the

application. Further, no intimation was given to the Petitioner

informing him about the reason of non-consideration of his

candidatureship for the post of Secretary of the said Service

Cooperative Society, so also the final outcome of the said

selection process. Further, though as per Rule, Resident

Certificate is valid for one year, contrary to the same, it was

resolved that the said certificate issued recently i.e. six

months prior to the last date of submission of application will

be acceptable. The compilation as at Anexure-4, discloses the

list of candidates who were qualified or disqualified for the

next phase of selection. From the said document it is well




W.P.(C) No.21940 of 2016                                Page 36 of 50
 evident that one Binod Jyotish was shown to be qualified

along with the Opposite Party No.8, though his date of

issuance of Resident Certificate has been indicated as

"01.11.2013",      which       is     admittedly   beyond      six    months

preceding 10th October, 2014, which was the last date of

submission of application. Similarly, in the said compilation,

it has been indicated that the date of issuance of Resident

Certificate   in      favour     of    the   Opposite    Party       No.8    is

"11.10.2014", i.e. after 10.10.2014. Though the Petitioner

gave a grievance petition to the President of the Society

highlighting the said illegality and irregularity made by the

Selection Committee, the same remained unattended. It has

also been demonstrated by the Petitioner that on the date of

verification of original documents i.e. on 27.08.2015, he

produced fresh Resident as well as Caste Certificate, both

dated 31.10.2014. Though Opposite Party No.8's certificate

dated 11.10.2014 was entertained by the Authority, to the

reason    best     known        to    the    Selection   Committee,         the

candidature      of    the     Petitioner    was   rejected.     To    justify

acceptance as such certificate submitted by the Opposite

Party No.8 belatedly, a letter dated 9th October, 2014 has




W.P.(C) No.21940 of 2016                                         Page 37 of 50
 been annexed to the Counter Affidavit, as at running page 63,

vide which a request has been made by the Opposite Party

No.8 to the Secretary of the Society seeking for three days

time to produce the Resident Certificate. Further, the

receipt/acknowledgement dated 9th October, 2014, as at

running page 64, well demonstrates that though the Opposite

Party No.8 applied for the said post on 9.10.2014 , on the very

same day he also applied for Resident Certificate and the

expected date of delivery        of resident certificate has been

indicated in the said receipt to be "24th October, 2014".

22.          Law is well settled that the selection process for

appointment to a post starts from the date the applications

are invited. Any person eligible on the last date of submission

of application, has a right to be considered against the said

vacancy provided, he/she fulfils the requisite qualification or

eligibility criteria. Therefore, the eligibility criteria as it stands

on the date of submission of applications, is to be applied.

23.          In Dipali Chand (supra) vide paragraph-15 it was

held as follows:

                    "15. There can be no dispute to the settled
           legal proposition that the selection process starts
           from the date the applications are invited and any




W.P.(C) No.21940 of 2016                                  Page 38 of 50
            person eligible on the last date of submission of the
           application, has a right to be considered against
           the said vacancy provided he/she fulfils the
           requisite       qualification        or     eligibility     criteria.
           Therefore, the eligibility criteria as it stands
           on    the    last       date    of        submission        of     the
           applications is to be applied.
                    A three Judge bench of the Supreme Court,
           In Dr. M.V.Nair v. Union of India and othrs,
           (1993) 2 SCC 429, held as under:
                             "It is well settled that suitability
                  and eligibility have to be considered with
                  reference to the last date for receiving the
                  applications,       unless,         of   course,      the
                  notification calling for applications itself
                  specifies such a date."
                    In U.P. Public Service Commission, U.P.,
           Allahabad & Anr. V. Alpana, (1994) 2 SCC 723,
           the Supreme Court, after considering a large
           number      of    its    earlier     judgments,           held    that
           eligibility conditions should be examined as
           on last date for receipt of applications by the
           Commission.
                    In Smt. Harpal Kaur Chahal v. Director,
           Punjab Instructions, Punjab & Anr., 1995
           (Suppl.) 4 SCC 706, the Supreme Court held:
                             "It is to be seen that when the
                  recruitment is sought to be made, the last
                  date has been fixed for receipt of the
                  applications, such of those candidates,
                  who         possessed               of     all        the



W.P.(C) No.21940 of 2016                                                    Page 39 of 50
                    qualifications as on that date, alone
                   are eligible to apply for and to be
                   considered for recruitment according
                   to Rules."
                      In        Ashok   Kumr   Shrma      &    Ors.   V.
           Chander Sekhar & Anr., (1997) 4 SCC 18, the
           Supreme Court held that where applications are
           called for prescribing a particular date as the last
           date for filing the applications, the eligibility of
           the candidates shall have to be adjudged with
           reference to that date and that date alone
           and it is a well established propositions of
           law."

                                                 (Emphasis supplied)

24.          Similarly in Madhumita Das (supra) the Division

of this Court, vide paragraph-28 held as follows:

                      "28. Although under Article 14 of the
           Constitution of India, right to equality has been
           guaranteed by providing therein that the State
           shall not deny to any person equality before the
           law or the equal protection of the laws within the
           territory of India but the Constitution makers have
           taken special care of the citizens of India in matters
           relating        to    employment.   Article   14   does    not
           discriminate a non-citizen with a citizen as the
           word "person" has been used therein, while
           Fundamental Right enshrined in Article 16 is
           available only for the citizens. Clause (1) of the
           Article 16 is available only for the citizens. Clause




W.P.(C) No.21940 of 2016                                          Page 40 of 50
            (1) of the Article 16 provides that there shall be
           equality of opportunity for all citizens in matters
           relating to employment or appointment to any office
           under the State. Therefore, if an advertisement
           is issued inviting applications to fill up the
           posts, the citizens should be provided full
           knowledge of the procedure for selection and
           the norms fixed for the same. If the norms are
           changed subsequently, without any notice to
           them, how can it be said that the citizens
           have got equality of opportunity in relation to
           employment? In the instant case, the norms fixed
           in the advertisement were scaled down to the
           extent that, instead of 50% minimum qualifying
           mark in the written test for being called for viva
           voce test, the same was lowered down to that of
           35% marks in each paper and 40% in aggregate.
           Had the citizens knowledge about the change of
           norms, there would have been possibility that the
           prospective candidates, who did not intend to
           apply for selection just because of the reason that
           the minimum qualifying marks in the written
           examination were higher, i.e., 50%, in each paper,
           and there was uncertainty of number of vacancies
           also, would have thought that on liberalisation of
           norms they would be able to compete and as such
           they would have applied for the post after the
           change of norms. Non-providing of knowledge
           about such change of norms amounted to
           deprivation     of   the   prospective   candidates
           from participating in the process of selection



W.P.(C) No.21940 of 2016                                 Page 41 of 50
            and was thus violative of Article 16 of the
           Constitution.
                    It will be pertinent to mention here that not
           only the minimum qualifying marks were lowered
           down, but some other norms were also changed
           i.e., cut off marks of the viva voce test were fixed on
           the date of interview/viva voce test and also it was
           further added that the academic career of the
           candidates was also to be taken into consideration.
           On perusal of the result sheet, it was found that
           apart from 200 marks in the written examination
           and 30 marks in the interview which was shown in
           the advertisement, 10 marks more were allocated
           for length of practice and career marking for which
           no decision was taken by the Committee/Full Court
           and, therefore, instead of total maximum of 230
           marks, the selection was made on the basis of
           maximum 240 marks for which no information was
           given to the citizens/prospective candidates and,
           as such the same was violative of Article 16 of the
           Constitution.
                    In the recent decision of the Apex Court in
           the   case      of   Secretary,   A.P.   Public   Service
           Commission v. B. Swapna and Ors., reported in
           2005 (2) Supreme 615, the Andhra Pradesh Public
           Service Commission had initially advertised for
           recruitment to 8 posts of Asst. Public Relation
           Officers. Subsequently 7 more vacancies were
           advertised. Therefore, the recruitment was made
           for 15 vacancies. The selection was finalized on
           2.7.1996. During the currency of the wait list the



W.P.(C) No.21940 of 2016                                      Page 42 of 50
            competent       authority        again   notified        14    more
           vacancies on 14.4.1997 to be filled up by the
           candidates from the wait list. In that case, the Apex
           Court held that there were two principles in service
           laws, which were indisputable. Firstly, there could
           not have been appointment beyond the advertised
           number; and secondly, the norms of selection
           could not have been altered after the selection
           process     had      started. Paragraph 16 of                       the
           judgment        of   the    Apex     Court       is     reproduced
           hereunder:


                  "The High Court has committed an error
                  in holding that the amended rule was
                  operative. As has been fairly conceded by
                  Learned       Counsel       for   the          applicant-
                  respondent No. 1 it was unamended rule,
                  which was applicable. Once a process of
                  selection starts, the prescribed selection
                  criteria cannot be changed. The logic
                  behind the same is based on fair play. A
                  person who did not apply because a
                  certain criteria e.g., minimum percentage
                  of   marks          can    make       a        legitimate
                  grievance, in case the same is lowered,
                  that he could have applied because he
                  possessed the said percentage. Rules
                  regarding qualification for appointment if
                  amended        during       continuance          of    the
                  process of selection do not affect the
                  same. That is because every statute or



W.P.(C) No.21940 of 2016                                                  Page 43 of 50
                   statutory rule is prospective unless it is
                  expressly or by necessary implication
                  made to have retrospective effect. Unless
                  there are words in the statute or in the
                  Rules showing the intention to affect
                  existing rights the rule must be held to be
                  prospective. If the Rule is expressed in a
                  language which is fairly capable of either
                  interpretation it ought to be considered as
                  prospective only."
                    In     the   above   mentioned     facts    and
           circumstances, and the law laid down by the
           Apex Court, this Court has come to the
           conclusion that once selection process was
           started the norms fixed in the advertisement
           could not have been changed and if they were
           liable to be changed then the same should
           have been published in the like manner in
           which initial advertisement was published.
           Non-publication         of    the   norms     changed
           subsequently after starting of the selection
           process was violative of Article 16 of the
           Constitution and thus is not sustainable in
           the eye of law. Therefore, this Court is of opinion
           that the result of selection in respect of those
           opposite parties who had secured 50% or more
           marks in the written test and were declared
           selected should not be disturbed. However, in
           respect of those opposite parties who had secured
           less than 50% marks in the written examination,
           their selection and appointments are liable to be



W.P.(C) No.21940 of 2016                                       Page 44 of 50
            quashed and further a Writ of Mandamus is liable
           to be issued to the authorities concerned to
           consider the case of the candidates, who had
           secured 50% or more marks in the written test and
           to declare their result after adding viva voce marks
           to their marks in the written examination, and
           excluding the marks awarded to them by Selection
           Committee for length of practice and for academic
           career since this norm was not there in the
           advertisement."

                                              (Emphasis supplied)

25.          In A.S. Ananya Pradhan (supra), the coordinate

Bench, vide paragraph Nos.19 to 23 which are extracted

below, observed as follows:

                    "19. Keeping in view the purpose of
           education, as discussed above, vis-à-vis objectives
           of the scheme of Navodaya Vidyalaya Samiti, as
           enumerated in the prospectus itself, in order to
           achieve such objectives steps had been taken for
           admission of the students for the session 2020 in
           Class-VI by holding a test in consonance with the
           conditions stipulated in the prospectus itself. As
           has been stated, the petitioner was eligible to make
           an application and pursuant to the advertisement
           the petitioner, having satisfied the requirement
           thereof, applied for admission in Class-VI. So far as
           reservation of seats is concerned, nothing had been
           mentioned       in   the   prospectus   with   regard   to
           reservation for OBC category students. Basing on



W.P.(C) No.21940 of 2016                                      Page 45 of 50
            the conditions stipulated in the prospectus itself,
           the petitioner applied for admission in Class-VI
           course of Navodaya Vidyalaya and appeared the
           test scheduled to be held on 11.01.2020. By that
           time, the notice issued on 31.03.2020 making
           provision for reservation for OBC category students
           had not seen the light of the day nor could the
           same be read as part of the prospectus to extend
           the benefit to OBC category students. Pursuant to
           the prospectus issued if the students had
           applied for and they had been considered and
           called upon to appear the test, consequently,
           when the game           had already started, by
           issuing a notice on 31.03.2020 in the midst of
           selection process the rule of game should not
           have been changed.
                    20.     In Kishor Kumar (supra), the apex
           Court,   while     interpreting   Rule   15(2)   of    U.P.
           Pharmacists      Services   Rules,   1980,   held      that
           having          recruitment       process        started,
           norms/principles/ rules applicable cannot be
           changed during pendency of selection process
           to disadvantage of those candidates who were
           denied appointment by virtue of same rules,
           and directed that the candidates to be appointed in
           order of their inter se seniority as per vacancies
           available in each year in terms of pre-existing
           practice.
                    21.     In Mrs. Madhumita Das (supra),
           while dealing with a matter relating to recruitment
           of Ad-hoc Addl. District Judges under the Odisha



W.P.(C) No.21940 of 2016                                         Page 46 of 50
            Judicial Service (Special Scheme) Rules, 2001, the
           question in regard to change of norms published in
           the advertisement, without notice to the candidates
           and the general public, was under consideration.
           The process of selection was conducted in the
           changed norms. Hence, the Division Bench of
           this Court held the action so taken was
           violative of Article 16 of the Constitution of
           India, reason being that once norms were
           published in the advertisement for notice of
           all, whether the same could be changed at a
           later stage without notice to any of the
           candidates and general public and without
           issuing any corrigendum to the advertisement
           in question. Therefore, the Division Bench of
           this Court held that once advertisement was
           issued to fill up a post in any office under the
           State, then it is the duty of the recruiting
           authority to give necessary information to all
           in a precise and clear manner.
                    22.     In Bharat Ch. Jena (supra), the
           Division Bench of this Court held that once the
           selection process was started, the norms fixed
           in the advertisement could not have been
           changed         and   if   they   were   liable   to   be
           changed, then the same should have been
           published in the like manner in which initial
           advertisement was published. Non-publication
           of the norms changed subsequently after
           starting of the selection process was violative




W.P.(C) No.21940 of 2016                                      Page 47 of 50
            of Article 16 of the Constitution and thus is
           not sustainable in the eye of law.
                     This Court has also taken similar view in
           Subhaya         Prusty   (supra),   Dr.   Smrutisudha
           Pattnaik (supra) and Suchitra Sethi (supra).


           23.       Applying the ratio, as discussed above, to
           the present context, there cannot be any second
           opinion with regard to law laid down by the apex
           Court as well as this Court and the same can also
           be applicable to the present context, in view of the
           fact that once the process of selection started for
           admission in Class-VI of            Jawahar Navodaya
           Vidyalaya,       Bagudi,    Balasore      pursuant    to
           prospectus in Annexure-1, the same cannot be
           changed or altered pursuant to subsequent notice
           issued under Annexure-3 dated 31.03.2020, which
           is violative of Article- 16 of the Constitution of
           India."
                                               (Emphasis supplied)

26.          In view of the factual scenario and the legal

proposition as detailed above, this Court is of the considered

view that the decision taken in the proceeding meeting dated

4th December, 2015, which was almost after 14 months of the

advertisement made, being never communicated to the

Petitioner and similarly placed others, is illegal and arbitrary.

This Court is of the further view that since the Opposite Party




W.P.(C) No.21940 of 2016                                     Page 48 of 50
 No.8's case was considered for appointment to the said post of

Secretary of the Opposite Party No.7-Society, who was not

having the Resident Certificate as on the last date of making

such application, it is a clear case of discrimination and

glaring example of favouritism and being bad in law, is liable

to be quashed. Further, this Court is of the view that though

one Binod Jyotish was also not possessing the Resident

Certificate in terms of the said resolution of the Committee,

the same being dated 01.11.2013, only for the purpose that

there was another candidate to compete with the Opposite

Party No-8, falsely he was shown to be qualified for

consideration of his case for the post of Secretary of the

Opposite Party No.7-Society. Hence, the selection of Opposite

Party No.8 in terms of the decision of the proceeding of the

Bhadra S.C.S. Ltd, so also his appointment as the Secretary

of Opposite Party No.7-Society, as detailed above, being illegal

and unjustified, deserves to be quashed.      Accordingly, the

same is hereby quashed.

27.          Needles to mention here that, it is open for the

authority concerned to fill-up the post of Secretary of

Opposite Party No.7-Society by making a fresh advertisement




W.P.(C) No.21940 of 2016                             Page 49 of 50
 clearly        indicating            therein       the   pre-conditions/criteria   a

candidate should possess as per the guidelines of the State, if

any, so also prevalent rules as to issuance as well as validity

of cast and resident certificate and take necessary steps in

accordance with law.

28.                With the above observations, the Writ Petition

stands disposed of. However, there shall be no order as to

cost.




                                                         ...................................
                                                           S.K. MISHRA, J.

Orissa High Court, Cuttack The 31st day of October, 2023/Prasant Signature Not Verified Digitally Signed Signed by: PRASANT KUMAR PRADHAN Designation: Secretary Reason: Authentication Location: High Court of Orissa, Cuttack. Date: 02-Nov-2023 16:50:26 W.P.(C) No.21940 of 2016 Page 50 of 50