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 21, Cited by 0]

Bombay High Court

Sou. Bharati Tukaram Patil vs Zillha Parishad (Thr. Chief Executive ... on 20 January, 2025

2025:BHC-AS:2552


                                                                        1-SA-297-2016.docx

 rrpillai                    IN THE HIGH COURT OF JUDICATURE AT BOMBAY
                                           CIVIL APPELLATE JURISDICTION
                                          SECOND APPEAL NO. 297 OF 2016


                          Smt. Bharati Tukaram Patil
                          Age : 38 years, Occ : Housewife
                          R/at : Plot No. C-6/7, Surve Nagar
                          Near Prathamesh Mandir
                          Kalamba Road, Kolhapur                                               Appellant

                                                  Versus

               1.         Zillha Parishad, Through its
                          Chief Executive Officer,
                          Zillha Parishad Building
                          Nagala Park, Kolhapur

               2.         Zillha Parishad, Through its
                          Deputy Chief Executive Officer,
                          (Child Welfare)
                          Zillha Parishad Building
                          Nagala Park, Kolhapur

               3.         The State of Maharashtra
                          Through Collector
                          Collector Office
                          Nagala Park, Kolhapur



                                                           1/42


                   ::: Uploaded on - 20/01/2025                   ::: Downloaded on - 20/01/2025 22:21:58 :::
                                                  1-SA-297-2016.docx

4.      Sou. Maya Purushottam Dhekele
        Age : 32, Occ : Service
        R/o. Dindewadi, Tal. Bhudargad
        Dist . Kolhapur.                                     ... Respondents


Mr. Umesh Mankapure a/w. Mr. Sushil A. Inamdar for the Appellant.

Mr. S. R. Nargolkar for Respondent Nos. 1 and 2 (Zilla Parishad).

Mr. D. J. Haldankar, AGP for Respondent No. 3 - State.

Mr. P. D. Dalvi for Respondent No. 4

                                CORAM: GAURI GODSE, J.
                                RESERVED ON: 10th OCTOBER 2024
                                PRONOUNCED ON: 20 th JANUARY 2025
JUDGMENT:

1. This Second Appeal is preferred by the original plaintiff to challenge the concurrent judgments and decrees dismissing her suit. The plaintiff had prayed for a declaration that she be held eligible for the post of 'Supervisor' pursuant to the advertisement dated 5 th March 2010 ('Advertisement') published by defendant nos. 1 and 2. The plaintiff prayed for directing defendants nos. 1 and 2 to appoint her to the post of 'Supervisor' pursuant to the selection process held as per 2/42 ::: Uploaded on - 20/01/2025 ::: Downloaded on - 20/01/2025 22:21:58 ::: 1-SA-297-2016.docx the Advertisement. The plaintiff further prayed for a restraining order against defendant nos. 1 and 3 from appointing defendant no. 4 to the post of 'Supevisor'. Defendant no. 4 is the candidate selected by defendant nos. 1 and 2 in the selection process pursuant to the advertisement. During the pendency of the suit, defendant no. 4 was appointed to the post of 'Supervisor (Woman)'; hence, by way of amendment, the plaintiff challenged the order dated 21 st July 2011, appointing defendant no. 4.

Brief Facts:

2. Defendant nos. 1 and 2 is Zilla Parishad, Kolhapur, through the Chief Executive Officer. Defendant no. 3 is the State of Maharashtra, and defendant no. 4 is the candidate selected and appointed by defendant nos. 1 and 2 to the post of Supervisor in the selection process conducted pursuant to the advertisement.

3. The second appeal was admitted on the following substantial questions of law vide order dated 13th December 2016:

(i) Whether the application of the respondent no.4 could have been treated as valid though there was no certificate of the 3/42 ::: Uploaded on - 20/01/2025 ::: Downloaded on - 20/01/2025 22:21:58 ::: 1-SA-297-2016.docx project affected person having transferred in her name on the date of application filed by her on or before the cut-off date?
(ii) Whether filing of the certificate of project affected person by respondent no.4 transferred in her name after the cut-off date would revalidate the application with retrospective effect?

4. Learned counsel for the appellant pointed out the following dates and events relevant to deciding the controversy in the matter:

(a) 5th March 2010: The District Selection Committee and Chief Executive Officer of the Zilla Parishad and the District Selection Committee and District Collector, Kolhapur, published an advertisement in the newspaper to recruit Anganwadi Supervisor for the women category. The dispute in the present Second Appeal is with reference to one post reserved for the project-affected person ('PAP').
(b) 20th March 2010: The appellant submitted an application along with a certificate in her name as PAP. The appellant also submitted all the relevant documents as per the terms and conditions of the advertisement.
4/42 ::: Uploaded on - 20/01/2025 ::: Downloaded on - 20/01/2025 22:21:58 :::

1-SA-297-2016.docx

(c) 25th March 2010: On the last date of submitting the application, respondent no. 4 submitted her application.

(d) 2nd May 2010: The written examination was scheduled as per the advertisement.

(e) 25th May 2010: Certificate of PAP in the name of respondent no. 4's husband was transferred in the name of respondent no. 4.

(f) 6th June 2010: The written examination was conducted.

(g) 8th June 2010: Interviews of the eligible candidates were conducted.

(h) 8th June 2010: Final results were declared, respondent no. 4 was selected, and the appellant's name was kept on the waiting list.

(i) 20th July 2010: The appellant made an application seeking cancellation of respondent no.4's appointment and requested to appoint the appellant on the post reserved for PAP.

(j) 2nd August 2010 and 30 th August 2010: The appellant issued a reminder making a similar request to respondents nos. 1 to 3.

(k) 9th September 2010: Respondent no. 2 issued a reply 5/42 ::: Uploaded on - 20/01/2025 ::: Downloaded on - 20/01/2025 22:21:58 ::: 1-SA-297-2016.docx justifying the appointment of respondent no.4.

(l) 25th October 2010: The appellant instituted a suit for a declaration regarding her eligibility and for an injunction restraining respondents nos. 1 and 2 from appointing respondent no. 4.

(m) 6th January 2011: Respondent nos. 1 and 2 filed the written statement and denied the suit claim.

(n) 21st July 2011: Respondent nos. 1 and 2 issued an appointment letter to respondent no. 4, appointing her to the post of 'Supervisor'. The appointment letter stated that the appointment was subject to the outcome of the decision in the suit.

(o) 14th December 2011: Respondent no. 4 filed her written statement and denied the suit claim.

(p) 16th April 2012: The appellant amended the suit to challenge the appointment of respondent no.4.

(q) 10th July 2012: Respondent no. 4 filed her amended written statement.

6/42 ::: Uploaded on - 20/01/2025 ::: Downloaded on - 20/01/2025 22:21:58 :::

1-SA-297-2016.docx Submissions on behalf of the Appellant :

5. Learned counsel for the appellant relied upon condition no. 7 in the instructions published in the advertisement. He submitted that condition no. 7 required the applicant to submit the application along with the certificate of PAP. However, admittedly, respondent no. 4 had never submitted her PAP certificate along with her application. Learned counsel for the appellant thus submitted that in view of condition no. 7 of the instructions in the advertisement, respondent no. 4's application was invalid.

6. With reference to question no. 1, learned counsel for the appellant submitted that once in view of the terms and conditions of the advertisement, respondent no. 4's application was invalid; filing the certificate on a subsequent date would not validate respondent no. 4's application. He submits that the original PAP certificate was in the name of respondent no. 4's father-in-law. The said certificate was transferred in the name of respondent no. 4's husband. However, he did not receive any benefit from the certificate. Hence, pursuant to the application filed by respondent no. 4's father-in-law, the certificate was transferred in the name of respondent no. 4.

7/42 ::: Uploaded on - 20/01/2025 ::: Downloaded on - 20/01/2025 22:21:58 :::

1-SA-297-2016.docx

7. Learned counsel for the appellant submitted that condition no. 7 of the instructions in the advertisement clearly stated that the PAP certificate was to be submitted by the applicants along with the application. He submitted that the last date for filing the application was 25th March 2010. He submitted that admittedly, on the date of filing of the application, there was no PAP certificate in the name of respondent no. 4. Learned counsel for the appellant thus submitted that the application filed by respondent no. 4 was invalid for want of PAP certificate in her name. He submitted that respondent no. 4 applied for one post reserved for PAP. Thus, filing of the certificate along with the application was a mandatory requirement as per the terms and conditions published in the advertisement.

8. Learned counsel for the appellant submitted that issuance of a PAP certificate under the provisions of The Maharashtra Project Affected Persons Rehabilitation Act, 1999 ["Rehabilitation Act"] is not an empty formality. He submits that the certificate, though issued for the benefit of the family of PAP, only the person named in the certificate is entitled to seek benefit for the purpose of employment. According to the learned counsel for the appellant, the benefit of the 8/42 ::: Uploaded on - 20/01/2025 ::: Downloaded on - 20/01/2025 22:21:58 ::: 1-SA-297-2016.docx certificate can be availed by the PAP only once. Thus, any other family member of the PAP who intends to take benefit of the certificate is required to get the certificate transferred in the name of the family member desirous of availing the benefit. He submits that the process of transferring the certificate is after due inquiry by the Collector that the benefit of the certificate is not availed. He thus submits that the issuance of a certificate in the name of the person desirous of availing the benefit is a crucial aspect to avoid any misuse of the PAP certificate. He thus submits that condition no. 7 on the instructions published in the advertisement is not an empty formality and thus is required to be followed as stated in the instructions, i.e. the application cannot be accepted as a valid application without a PAP certificate in the candidate's name.

9. Learned counsel for the appellant relied upon the definition of the "affected person" defined under sub-section (2)(a) of Section 2 of the Rehabilitation Act. Learned counsel for the appellant referred to the duties and functions of the project authority as contemplated under Section 6 of the Rehabilitation Act. He submits that the explanation to the said section provides that the expression 'Family' used in the 9/42 ::: Uploaded on - 20/01/2025 ::: Downloaded on - 20/01/2025 22:21:58 ::: 1-SA-297-2016.docx Rehabilitation Act includes a daughter-in-law of the affected person. Hence, respondent no. 4, who is the daughter-in-law of the PAP, though entitled to seek the benefit of PAP, it was necessary for the project authorities to make the necessary inquiry and issue a certificate in the name of respondent no. 4 after verification that the benefit under the PAP certificate is not availed by the original PAP or any of his family members as permitted under the Act.

10. Learned counsel for the appellant thus submitted that question no. 1 be answered in favour of the appellant by holding that for want of a PAP certificate in the name of respondent no. 4, her application could not have been accepted as a valid application. Thus, if respondent no. 4's application itself was invalid; the further process of selecting her and appointing her to the post of 'Supervisor' is also invalid.

11. With reference to the second question, learned counsel for the appellant submitted that issuing a transfer certificate in the name of respondent no. 4 after the last date of filing the application would not revalidate respondent no. 4's application with retrospective effect. He submits that by relying upon transfer certificate in the name of 10/42 ::: Uploaded on - 20/01/2025 ::: Downloaded on - 20/01/2025 22:21:58 ::: 1-SA-297-2016.docx respondent no. 4 issued after the last date of filing the application would render condition no. 7 to be redundant. He submits that the condition no. 7 in the instructions of the advertisement cannot be treated as an empty formality as the PAP certificate promises the PAP person to avail the benefit only once. Thus, transferring the certificate in the name of family member of PAP cannot be accepted as an empty formality as it requires necessary investigation as to whether the benefit under the PAP certificate is availed at a prior point in time. Learned counsel for the appellant thus submits that even the second question be answered in favour of the appellant. He submits that the issuance of a transfer certificate cannot validate the application with retrospective effect.

12. To support his submissions, learned counsel for the appellant relied upon the decision of the Hon'ble Apex Court in the case of Rekha Chaturvedi vs. University of Rajasthan and Others 1, Bhupinderpal Singh and Others vs. State of Punjab and Others 2, Ashok Kumar Sonkar vs. Union of India and Others 3 and Divya vs. Union of India and Others4.

1 1993 Suppl (3) SCC 168 2 (2000) 5 SCC 262 3 (2007) 4 SCC 54 4 (2024) 1 SCC 448 11/42 ::: Uploaded on - 20/01/2025 ::: Downloaded on - 20/01/2025 22:21:58 ::: 1-SA-297-2016.docx

13. Learned counsel for the appellant submitted that by applying the legal principles and guidelines laid down by the Hon'ble Apex Court in the decision of Rekha Chaturvedi, acceptance of the transfer certificate of respondent no. 4 after the date of application and the completion of the selection process is illegal. Learned counsel for the appellant relied upon the decisions in the case of Bhupinderpal Singh and the case of Ashok Sonkar and submitted that the relevant cut-off date for testing the eligibility qualification must be considered on the date of application.

14. Learned counsel for the appellant relied upon the legal principles settled in the case of Divya to point out the word 'eligible' interpreted by the Hon'ble Apex Court. He submits that in view of the well-settled principles, the transfer certificate in the present case relied upon by respondent no. 4 would not validate her application with a retrospective date. He thus submits that the entire selection process and appointment of respondent no. 4 stands vitiated for non- compliance with condition no. 7 of the advertisement. 12/42 ::: Uploaded on - 20/01/2025 ::: Downloaded on - 20/01/2025 22:21:58 :::

1-SA-297-2016.docx

15. Learned counsel for the appellant thus submits that both the questions of law be answered in favour of the appellant and her suit be decreed as prayed.

Submissions on behalf of Respondent no. 4 :

16. Learned counsel for respondent no. 4 argued on the point of maintainability of the suit for want of notice under Section 280 of The Maharashtra Zilla Parishads and Panchayat Samitis Act, 1961 ("Zilla Parishad Act"). Learned counsel for respondent no. 4 pointed out the issues framed by the trial court and the points for determination framed by the First Appellate court. He submitted that the defendants in their respective written statements, raised a specific objection on the maintainability of the suit for want of notice under Section 280 of the Zilla Parishad Act.

17. Learned counsel for respondent no. 4 relied upon the admissions given by the plaintiff to support his contention that the suit was not maintainable for want of notice under Section 280 of the Zilla Parishad Act. Learned counsel for respondent no. 4 submitted that the appellant relied upon waiver of notice under section 80 of The Civil Procedure Code, 1908 ('CPC') and submitted that the notice under Section 280 of 13/42 ::: Uploaded on - 20/01/2025 ::: Downloaded on - 20/01/2025 22:21:58 ::: 1-SA-297-2016.docx the Zilla Parishad Act was not necessary. Learned counsel for respondent no. 4 thus submits that contention about waiver of notice under Section 80 of the CPC would not satisfy issuance of notice under Section 280 of the Zilla Parishad Act. Learned counsel for respondent no. 4 thus submitted that the suit itself was not maintainable for want of notice under Section 280.

18. Learned counsel for respondent no. 4 submitted that the requirement of condition no. 7 of the advertisement only means that the PAP could apply for the post. He submitted that sub-section (2) of Section (2) of the Rehabilitation Act defines the 'affected persons', which includes the family members, including the daughter-in-law of the PAP. He submits that, therefore, a candidate applying for the post is only required to be a member of the affected family.

19. To support his submission, learned counsel for respondent no. 4 relied upon the explanation of sub-section (2) of Section 2 of the Rehabilitation Act, which includes family members as project-affected persons. Learned counsel for respondent no. 4 further submitted that the instructions in the advertisement did not specify that the certificate 14/42 ::: Uploaded on - 20/01/2025 ::: Downloaded on - 20/01/2025 22:21:58 ::: 1-SA-297-2016.docx has to be in the name of the candidate making an application. He submits that the only meaning of condition no. 7 is to submit the PAP certificate issued under the Rehabilitation Act. Learned counsel for respondent no. 4 submitted that, admittedly, the name of respondent no. 4's father-in-law appears as a PAP much prior to the advertisement. Hence, the plaintiff's objection to the application to be invalid has no substance.

20. Learned counsel for respondent no. 4 thus submitted that the requirement of condition no. 7 is only on the PAP certificate, which was submitted by respondent no. 4 along with her application. He submitted that only for clarification purposes, a transfer certificate in her name was issued before her appointment. Learned counsel for respondent no. 4 thus submitted that both the questions framed by this court must be answered in favour of respondent no. 4. Submissions on behalf of respondent nos. 1 and 2 (Zilla Parishad)

21. Learned counsel appearing for Zilla Parishad supported the submissions made on behalf of respondent no. 4. He submitted that the requirement as per condition no. 7 is only to submit the PAP 15/42 ::: Uploaded on - 20/01/2025 ::: Downloaded on - 20/01/2025 22:21:58 ::: 1-SA-297-2016.docx certificate. He submits that a family is treated as an affected person in view of sub-section (2) of Section 2 of the Rehabilitation Act. He submits that Section 6(c) is inclusive of the definition of a family, and therefore, the benefit is to be given to the members of the family of PAP who are nominated by the PAP to take benefit of the certificate. He submits that there is no requirement to submit a certificate in the name of the candidate. Hence, for want of a certificate in the name of respondent no. 4 her application could not have been treated as invalid. He submits that even otherwise, the certificate transferred in the name of respondent no. 4 was submitted before appointing her. Hence, he submits that there is no substance in the objection raised on behalf of the appellant.

22. Learned counsel for Zilla Parishad relied upon the date of submission of the certificate. He submits that, admittedly, the PAP certificate in the name of respondent no. 4 was submitted before the interview was conducted. Hence, the requirement of submitting the PAP is only to show the entitlement of the candidate to avail of the benefit of PAP. He submits that the certificate in the name of the head of the family, i.e., the main PAP and the application made by the main 16/42 ::: Uploaded on - 20/01/2025 ::: Downloaded on - 20/01/2025 22:21:58 ::: 1-SA-297-2016.docx PAP to transfer it to the name of the family member, amounts to satisfying the requirement as prescribed under the conditions published in the advertisement.

23. Learned counsel for Zilla Parishad referred to the gazette notification dated 21st January 1980. He submitted that the documents submitted by respondent no.4 clearly indicated that she was nominated as PAP being the daughter-in-law of the PAP. He submits that in view of clause(c) of Section (6) of the Rehabilitation Act, a PAP is entitled to nominate any of the family members to avail the benefit of the PAP certificate. He submits that clause (4) of the certificate provides for an obligation on the employer to inform the Rehabilitation Officer of availing the benefit. He, therefore, submits that clause (5) of the certificate clearly shows the entitlement of the dependent family members of the PAP's family. He thus submits that once there is no dispute that respondent no. 4 belongs to the family of PAP and a transfer certificate in her name is submitted before completion of the selection process, it amounts to sufficient compliance with the terms and conditions of the selection process.

17/42 ::: Uploaded on - 20/01/2025 ::: Downloaded on - 20/01/2025 22:21:58 :::

1-SA-297-2016.docx

24. Learned counsel for Zilla Parishad submits that all the documents submitted by respondent no. 4 show that she is a family member of the PAP on the date of filing the application. He submits that, thus, before the appointment process was completed, the scrutiny was already done by the Rehabilitation Authority that the benefit of the PAP certificate was never availed by the family of PAP. He, therefore, submits that as per the Government policy, respondent no. 4 is entitled to avail the benefit being family member of PAP.

25. Learned counsel for Zilla Parishad submitted that the plaintiff, i.e. appellant, participated in the selection process; therefore, she cannot challenge the selection process by filing a suit. He submits that the appellant's attempt is actually on the ground raised to wriggle out the requirement under Section 280 of the Zilla Parishad Act. He thus supports the submissions on behalf of respondent no. 4 that the suit itself was not maintainable for want of notice under Section 280 of the Zilla Parishad Act.

26. With reference to the legal principles relied upon by the learned counsel for the appellant in the decisions of the Hon'ble Supreme 18/42 ::: Uploaded on - 20/01/2025 ::: Downloaded on - 20/01/2025 22:21:58 ::: 1-SA-297-2016.docx court, learned counsel for Zilla Parishad submitted that the said decisions are distinguishable on the ground that if the basic requirement of qualification is absent only then the legal principles would apply. Learned counsel for the Zilla Parishad submits that in the present case, respondent no.4 was qualified on the relevant date of filing the application, and only the document confirming the certificate transferred in her name was submitted at a later stage. According to the learned counsel for the Zilla Parishad, once on the relevant date, respondent no. 4 was a member of the PAP and was also nominated by the PAP to avail the benefit respondent no. 4's application cannot be invalidated on the ground that the PAP certificate in the name of respondent no. 4 was not submitted on the date of filing the application.

27. Learned counsel for the Zilla Parishad submitted that the decision in the case of Divya relied upon by the learned counsel for the appellant is on facts of the said case as the requirement on eligibility was based on year to year basis. He pointed out the facts referred to in paragraph 42 of the judgment and submitted that the legal principles are with reference to the facts of that case, and, therefore, the same is 19/42 ::: Uploaded on - 20/01/2025 ::: Downloaded on - 20/01/2025 22:21:58 ::: 1-SA-297-2016.docx not of any assistance to the arguments raised on behalf of the appellant.

28. Learned counsel for Zilla Parishad relied upon the decision of the Hon'ble Apex court in the case of Charles K. Skaria and Others vs. Dr. C. Mathew and Others5. Learned counsel for Zilla Parishad submitted that over-stressing on literality undermines the substantiality of the guidelines in the prospectus as held by the Hon'ble Apex Court. He thus submits that once the qualification / eligibility of respondent no. 4 on the date of application is not questionable, her application cannot be held to be invalid by making the condition mandatory on the date of filing the application. He thus submits that in view of the legal principles settled by the Hon'ble Apex Court, the relevant date is to determine the actual qualification on the relevant date, and thus, in the present case, submission of the transfer certificate after the date of application would not invalidate the application.

29. Learned counsel for Zilla Parishad thus submitted that in the present case, the eligibility of respondent no. 4 was in existence, and only documents were submitted later. Hence, he submits that condition 5 (1980) 2 SCC 752 20/42 ::: Uploaded on - 20/01/2025 ::: Downloaded on - 20/01/2025 22:21:58 ::: 1-SA-297-2016.docx no. 7 cannot thus be held to be mandatory to the extent of invalidating the application. Learned counsel for Zilla Parishad also relied upon paragraph 11 of the decision in the case of Rekha Chaturvedi. He submits that the Hon'ble Apex Court held that almost eleven years had elapsed from the date of selection, and thus, the Supreme Court refused to interfere in the selection process. He submits that in the present case, almost fourteen years have passed since the date of the selection process, and at this stage, respondent no. 4's application cannot be invalidated for want of submission of the PAP certificate in her name on the date of filing the application. Learned counsel for Zilla Parishad thus submitted that both the questions framed by this court must be answered in favour of the respondents.

Submissions in rejoinder:

30. In response to the submissions made on behalf of the respondents, learned counsel for the appellant points out the interim order passed by the trial court, which this court also continued. He submits that even the appointment order of respondent no. 4 states that it is subject to the final approval and decision in the suit. He thus 21/42 ::: Uploaded on - 20/01/2025 ::: Downloaded on - 20/01/2025 22:21:58 ::: 1-SA-297-2016.docx submits that issuance of transfer certificate in the name of the candidate who intends to avail of the certificate cannot be termed as an empty formality. He submits that clause (c) of Section 5 of the Rehabilitation Act provides for issuing a certificate to a person who is nominated by the PAP for being employed against the quota reserved for the nominee of the affected person. He submits that if such a certificate is not provided at the time of filing the application, the selection would mean on account of a presumption that the benefit under the PAP certificate is not availed by the PAP or any of his family members.
31. Learned counsel for the appellant relied upon the list of disqualified candidates annexed on page 292 of the private paper book. He submits that the candidate mentioned at Serial No. 52 was declared ineligible by the Zilla Parishad for want of a PAP certificate in the name of the candidate. Learned counsel for the appellant thus submits that Zilla Parishad has applied different criteria for different candidates, which clearly indicates that only to favour respondent no. 4 her application was treated as valid even though there was no certificate in her name as it was required under condition no. 7 of the 22/42 ::: Uploaded on - 20/01/2025 ::: Downloaded on - 20/01/2025 22:21:58 ::: 1-SA-297-2016.docx conditions published in the advertisement. He submits that, admittedly, there was no PAP certificate in the name of respondent no. 4. Thus, it is difficult to understand how the scrutiny officer presumed that the son of the PAP who was nominated by the PAP had not availed the benefit of the certificate.
32. Learned counsel for the appellant submits that the decision of the Hon'ble Apex Court relied upon by the Zilla Parishad would not be applicable in the facts of the present case. He submits that the legal principles settled by the Hon'ble Apex Court are based on the facts referred to in paragraphs 47 and 50 of the judgment. He thus submits that the legal principles relied upon by the learned counsel for the Zilla Parishad would not be applicable to the facts of the present case.
33. With reference to the argument raised regarding want of notice under Section 280 of the Zilla Parishad Act is concerned, learned counsel for the appellant submitted there was no specific pleading with reference to these objections. He submitted that there is no specific bar to the filing of the suit without issuing notice. He submits that for want of any such specific objection, there was neither any issue 23/42 ::: Uploaded on - 20/01/2025 ::: Downloaded on - 20/01/2025 22:21:58 ::: 1-SA-297-2016.docx framed in the trial court nor points of determination framed in the First Appellate Court. He, therefore, submits that the Second Appeal was not admitted on any such question of law regarding want of notice under Section 280. He, therefore, submits that there is no substance in the argument raised on behalf of the respondents on the requirement of notice under Section 280.

Consideration of Submissions and Conclusions:

34. I have considered the rival submissions. There is no question of law framed on the maintainability of the suit. I do not find any substance in the arguments on the non-maintainability of the suit for want of notice under Section 280 of the Zilla Parishad Act. A perusal of the written statement of respondent no. 4 shows that respondent no. 4 had never raised any such objection. The Zilla Parishad has vaguely contented that necessary notice under the Zilla Parishad Act is not served. The trial court held that the recruitment process was conducted through the selection committee established under the government notification and not under the provisions of the Zilla Parishad Act; hence, notice, as contemplated under Section 280 of the 24/42 ::: Uploaded on - 20/01/2025 ::: Downloaded on - 20/01/2025 22:21:58 ::: 1-SA-297-2016.docx Zilla Parishad Act, was not necessary. The advertisement was issued in terms of the Government Notification dated 17 th December 2009 by the member (Chief Executive Officer of Zilla Parishad) and the chairperson of the District Selection Committee (the District Collector).

The first appellate court confirmed the trial court's findings, holding that the suit was maintainable. To substantiate their objection on the maintainability of the suit, nothing was pointed out by the learned counsels for respondent no. 4 and the Zilla Parishad that the suit was for anything done in pursuance of the Act. I do not find any illegality or perversity in the concurrent findings recorded by both courts on the maintainability of the suit. Hence, I do not see any reason to invoke the power in terms of the proviso to sub-section (5) of Section 100 of the CPC.

35. The questions of law to be decided pertain to the controversy regarding the validity of the application of respondent no.4 for want of the certificate of the project-affected person in her name. There is no dispute that respondent no.4 did not submit a certificate in her name along with her application. Admittedly, the PAP certificate in the name of respondent no. 4 was submitted after the last date of submission of 25/42 ::: Uploaded on - 20/01/2025 ::: Downloaded on - 20/01/2025 22:21:58 ::: 1-SA-297-2016.docx the applications. The advertisement contains terms and conditions for filing applications. The relevant condition regarding the filing of the certificate is condition no. 7, which provides that the project-affected candidates should attach the true copy of the certificate of the project- affected person from the concerned District Rehabilitation Officer, along with the application, failing which, the application shall be treated as invalid. Thus, filing of such certificate is mandatory for a valid application. Thus, the controversy to be resolved is whether the requirement is only filing a certificate of PAP or whether the certificate has to be in the candidate's name, on the last date of the filing of the application.

36. The certificate of PAP is issued under the provisions of the Rehabilitation Act. The parties do not dispute that the certificate is issued for the benefit of the family of PAP, as is defined under the relevant provisions of the Rehabilitation Act. The parties also do not dispute that the benefit under the certificate can be availed by the PAP only once. Thus, either the PAP in whose name the certificate is issued or any one member of the PAP's family can avail the benefit of employment.

26/42 ::: Uploaded on - 20/01/2025 ::: Downloaded on - 20/01/2025 22:21:58 :::

1-SA-297-2016.docx

37. The definition of the 'affected person' is provided in Section 2(2) of the Rehabilitation Act, which reads as under:

"2. (2)"affected persons" means--
(a) an occupant whose land in the affected zone (including land in the gaothan) is acquired under section 14 for the purposes of a project;

Explanation.--For the purpose of this sub-clause, where any agricultural land is recorded in the relevant village records in the name of one of the brothers as a Karta or Manager of a Hindu Joint Family, then every brother 1 [or sister] or [son or sons or daughter or daughters of each deceased brother or deceased sister as one separate unit of such brother or sister] who has a share in the lands, whether his name is recorded in such village record or not, shall be treated as affected person;

(b) a person who is a tenant in actual possession of land under the relevant tenancy law in the affected zone at the time of acquisition of land;

(c) an occupant whose land in the benefited zone is acquired for construction, extension, improvement or development of canals and their banks under irrigation project or for establishment of a new gaothan within or outside the benefited zone for rehabilitation of persons from affected zone,and whose--

(i) residual cultivable holding is reduced to less than one hectare after acquisition; or

(ii) residual holding stands divided into fragments which are rendered unprofitable for cultivation; or

(iii) residual holding is rendered uncultivable. 27/42 ::: Uploaded on - 20/01/2025 ::: Downloaded on - 20/01/2025 22:21:58 :::

1-SA-297-2016.docx Explanation.--For the purposes of this sub-clause, the expression "occupant" includes a tenant in actual possession of land under the relevant tenancy law in the benefited zone at the time of acquisition of land;

(d) a person who is an agricultural labourer;

(e) a person, not being an occupant or a person referred to in sub-clauses (a), (b), (c) and (d), who for a continuous period of not less than five years immediately before the date of publication of the notification under section 4 of the Land Acquisition Act, 1894 (I of 1894) has been ordinarily residing or carrying on any trade, occupation or calling or working for gain in a gaothan in the affected zone;

38. The duties and functions of the Collector are prescribed under Section 5. The relevant provision to issue a certificate is found in clause (c) of Section 5, which reads as under:

"5. Duties and functions of Collector.- It shall be the duty of the Collector,-
.......
(c) to issue a certificate to a person who is nominated by the project affected person for being employed against the quota reserved for the nominees of the affected persons;

39. The duties and functions of the project authority are prescribed under Section 6. The relevant clause for the present case is clause (c), which reads as under:

28/42 ::: Uploaded on - 20/01/2025 ::: Downloaded on - 20/01/2025 22:21:58 :::

1-SA-297-2016.docx "6. Duties and functions of project authority.- It shall be the duty of the project authority,-

......

(c) subject to any reservations validly made and subject to availability of posts, to give highest priority in Class III and Class IV category of service on the project establishment, to one member of the affected family nominated by the affected person, if such member is eligible for such employment according to the recruitment rules for such posts :

Provided that, while recruiting a member of the affected family, against such quota, the project authority shall, as far as possible, employ not less than fifty per cent. of such nominees who are affected by the project under execution, as may be prescribed;
Explanation.--For the purpose of this clause the expression "family" means the spouse, son, married or unmarried daughter or brother or sister or daughter-in-law or grandson, or grand-daughter (which includes son or daughter of the daughter also) of the affected persons, or adopted son or daughter who is residing with and is dependent on such affected person."

40. Thus, Section 5(c) of the Rehabilitation Act empowers the Collector to issue a certificate to a person who the PAP nominates for being employed against the quota reserved for the nominees of the 29/42 ::: Uploaded on - 20/01/2025 ::: Downloaded on - 20/01/2025 22:21:58 ::: 1-SA-297-2016.docx affected person. The reference to the benefit of employment to PAP is seen in Section 6 of the Rehabilitation Act, which prescribes the duties and functions of project authority. Section 6(c) deals with providing benefits of employment to one member of the affected family nominated by the affected. The explanation to the said clause interprets the word 'family' to mean spouse, son, married or unmarried daughter, brother, sister, daughter-in-law, grandson, or granddaughter of the affected person or adopted son or daughter residing with and dependent on such affected person. Thus, the conjoint reading of Sections 5 and 6 indicates that the employment benefit available to the PAP can be availed by the nominee only upon receipt of such a certificate.

41. The aforesaid provisions make it clear that it is necessary to transfer the certificate in the name of the PAP's family member desirous of availing the benefit. The purpose of issuing the certificate to a PAP and transferring the certificate in the name of the person desirous of availing the benefit is a crucial aspect. Both the process of issuing and transferring the certificate is to avoid misuse of the PAP certificate; hence, it has to be done after due inquiry. The intention of 30/42 ::: Uploaded on - 20/01/2025 ::: Downloaded on - 20/01/2025 22:21:58 ::: 1-SA-297-2016.docx these provisions is clear that either the PAP or one member of the PAP's family nominated by the PAP can avail of the employment benefit. Thus, the issuance of a transfer certificate in the name of PAP's nominee is not an empty formality. The purpose of the issuance of a certificate is to ensure that the benefits available to the PAP are availed only once.

42. The purpose of reserving the post for PAP is to enable the PAPs to avail of the employment benefits. One of the important objectives of the selection process through advertisement is to avoid favouritism. Hence, the selection process has to be impartial, fair, objective and equitable to every competitor. The Hon'ble Full Bench of this court, in the case of Rajendra Pandurang Pagare v. State of Maharashtra 6, decided the issue of whether the project affected persons can be appointed without advertising the posts. The Hon'ble Full Bench, held in paragraph 41 as under:

"41. No doubt, that under the Government Circulars, the Collectors are also required to sponsor the names of eligible candidates to the recruitment authority. However, since we have already held hereinabove, that the district-wise reservation is not permissible under the Constitution, the candidates from the other districts, who 6 2009 SCC OnLine Bom 955 31/42 ::: Uploaded on - 20/01/2025 ::: Downloaded on - 20/01/2025 22:21:58 ::: 1-SA-297-2016.docx are project affected persons, would also be entitled to compete with the candidates who are sponsored by the Collector. In the absence of the advertisement, it will not be possible for them to get knowledge about recruitment process initiated in the areas beyond their district. We, therefore, find that in order to ensure the equality of opportunity which is guaranteed in the matter of employment under Article 16 of the Constitution, it would be necessary that the posts reserved for project affected persons are advertised so that all the eligible candidates can submit their applications and get an opportunity to compete with others in their category."

emphasis applied

43. Thus, the terms and conditions prescribed in the advertisement for filing applications must be followed strictly. If any relaxations are tried to be read in the terms and conditions, it will defeat the purpose of advertising the post to enable the candidates to compete for the post. Condition no. 7 is self-explanatory and a self-operative condition; it says the application shall be invalid if not filed by the candidate with a PAP certificate. The certificate enables the PAP to avail the benefit of employment. Thus, if the benefit is to be availed by any family member of the PAP, the certificate is to be transferred in the name of the family member. There is no debate on the requirement of the PAP certificate in the name of the person wanting to avail the benefit of 32/42 ::: Uploaded on - 20/01/2025 ::: Downloaded on - 20/01/2025 22:21:58 ::: 1-SA-297-2016.docx employment. Therefore, as per condition no. 7, filing of the PAP certificate along with the application must be in the name of the candidate. If the application is accepted as a valid application without the PAP certificate in the candidate's name, it will render the condition futile and defeat the very object of the advertisement, permitting the candidates to compete with others in the same category. Thus, any attempt to relax the self-explanatory and self-operative condition no. 7 of the advertisement would create room for favouritism.

44. In the present case, respondent no. 4 does not fall under the definition of 'affected person'. She has applied pursuant to the advertisement by claiming the benefit as nominee of the PAP. Thus, she, being the daughter-in-law of the PAP, would be entitled to the benefit if she is nominated by the PAP. There is no dispute that respondent no.4's father-in-law is the PAP who had initially nominated his son, i.e. respondent no.4's husband. However, the son did not avail the benefit. Thus, on an application made by the PAP, the certificate was transferred in the name of respondent no. 4. There is no dispute that the certificate was not transferred in the name of respondent no. 4 on the date she applied for the post. Admittedly, respondent no. 4's 33/42 ::: Uploaded on - 20/01/2025 ::: Downloaded on - 20/01/2025 22:21:58 ::: 1-SA-297-2016.docx application was not accompanied by a certificate in her name. Thus, on the date respondent no. 4 applied for the post, there was no inquiry made by the Collector whether the PAP or any of his family members had availed the benefit. In the event any other nominee of the PAP had already availed the benefit, the Collector would not have issued a certificate in the name of respondent no.4.

45. The Hon'ble Apex Court, in the case of Rekha Chaturvedi, held that the relevant date for verifying the qualification has to be treated as the date specified in the application. It is held in the absence of a fixed date indicated in the advertisement, when the selection committee considers the requisite qualification, the same has to be considered as on the last date of filing the application. In the decision of the Hon'ble Apex Court, in the case of Bhupinderpal Singh, it is held that a candidate cannot be treated as qualified if, on the date of application, the candidate is found to be ineligible and the relevant cut-off date for testing the eligibility qualification must be considered on the date of application. A similar proposition is laid down in the decision of the Hon'ble Apex Court in the case of Ashok Sonkar.

34/42 ::: Uploaded on - 20/01/2025 ::: Downloaded on - 20/01/2025 22:21:58 :::

1-SA-297-2016.docx

46. In the case of Divya, the Hon'ble Apex Court interpreted the word 'eligible' to mean that when there are relevant rules prescribed for the selection process, the candidate is required to be eligible, which would mean fit to be chosen on the date of application and not on any subsequent date.

47. Thus, in view of the well-established legal principles, the relevant date to ascertain eligibility would be the date of application. In the present case, there is no issue of any valid qualification. However, the issue is about eligibility for being considered for the appointment to the post reserved for PAP. Therefore, condition no. 7 of the terms prescribed in the advertisement provide for a mandatory requirement of submitting a PAP certificate by the candidate along with the application, failing which the application shall be treated as invalid. I have already recorded my reasons for holding that the terms and conditions prescribed in the advertisement for filing applications must be followed strictly.

48. I have recorded reasons for holding that any attempt to relax the self-explanatory and self-operative condition no. 7 of the 35/42 ::: Uploaded on - 20/01/2025 ::: Downloaded on - 20/01/2025 22:21:58 ::: 1-SA-297-2016.docx advertisement would create room for favouritism. One important aspect is therefore necessary to be taken into consideration. It is brought on record that respondent no. 4's father-in-law was working as a teacher in Zilla Parishad School and her husband is working as Animal husbandry officer in Zilla Parishad. There is no dispute upon the list of disqualified candidates annexed on page 292 of the private paper book. The candidate mentioned at Serial No. 52 was declared ineligible by the Zilla Parishad for want of a PAP certificate in the name of the candidate. Thus, it is clear that Zilla Parishad has applied different criteria for different candidates. The learned counsel for the appellant submitted that only to favour respondent no. 4 her application was treated as valid even though there was no certificate in her name as it was required under condition no. 7 of the conditions published in the advertisement. It is difficult to understand how respondent no.4's application was accepted as valid, when there was no power to relax condition no. 7 or extend the time for submitting the PAP certificate in the candidate's name. Accepting respondent no.4's application as valid without a certificate in her name would amount to 36/42 ::: Uploaded on - 20/01/2025 ::: Downloaded on - 20/01/2025 22:21:58 ::: 1-SA-297-2016.docx assuming that the PAP or any other family member has not availed of the benefit. Thus, the possibility of favouritism cannot be ruled out.

49. I do not find any substance in the arguments of learned counsel for Zilla Parishad that, as held by the Hon'ble Apex Court in the decision of Rekha Chaturvedi, this court should refuse to interfere in the selection process as almost fourteen years have elapsed from the date of selection. There is no dispute that by the interim order passed by the trial court, which this court also continued, respondent no. 4's appointment was made subject to the final approval and decision in the suit. Even the appointment order of respondent no. 4 states that it is subject to the final approval and decision in the suit. Therefore, respondent no. 4 cannot claim any equity. Thus respondent no. 4's application cannot be validated on the ground that the selection process was completed fourteen years back.

50. The legal principles settled by the Hon'ble Apex Court in the decision of Charles K. Skaria relied upon by the learned counsel for the Zilla Parishad would not apply to the facts of the present case. In the facts of the decision of Charles K. Skaria, the issue was about 37/42 ::: Uploaded on - 20/01/2025 ::: Downloaded on - 20/01/2025 22:21:58 ::: 1-SA-297-2016.docx submitting the certificate of diploma before finalising the selection to post-graduate courses, as per the directions issued by the government to the selection committee. In the facts of the present case, the issue is about the interpretation of condition no. 7 of the terms notified in the advertisement, which provides that the application filed without a PAP certificate by a candidate applying for the post reserved for PAP, shall be invalid. Thus, in the present case, there was no power to extend the time.

51. The following decisions relied upon by the learned counsel for respondent no. 4 are not applicable to the facts of the present case. In the decision of this court in Gautam Jaideo Sarkar and Others vs. The State of Maharashtra and Others7 the issue was about claim of promotion under the Recruitment Rules framed under the Zilla Parishad Act. In the present case the selection process is through the selection committee established under the Government Resolution dated 17th December 2009.

52. In the decision of Vithalbhai Pvt. Ltd. vs. Union Bank of India 8 the Hon'ble Apex Court, held that the Court shall not exercise its discretion 7 Writ Petition No. 56 of 2019 8 Civil Appeal No. 2390 of 2002 dated 11/3/2005.

38/42 ::: Uploaded on - 20/01/2025 ::: Downloaded on - 20/01/2025 22:21:58 :::

1-SA-297-2016.docx in favour of decreeing a premature suit, in the cases when (i) there is a mandatory bar created by statute (ii) institution of the suit before the lapse of a particular time or occurence of an event would have the effect of defeating a public policy or public purpose (iii) premature institution of the suit is patently void and is incurable (iv) lis involves persons other than those arrayed as parties and (v) leave of or any authority is mandatory. In the present case, none of the contingencies are applicable, in as much as the argument on maintainability of suit for want of statutory notice is negatived.

53. The decision of this court in the case of Kalpesh s/o. Ashok Kolte and Others vs. The State of Maharashtra and Others 9 was on the requirement of registration of the concerned person before the Collector as Project Affected Persons for seeking employment. In the decision of this court, in the case of Deoram Tulshiram Patil vs. Zilla Parishad, Nasik and Others10 the first appellate court had allowed the question of maintainability of the suit for want of notice under Section 280 of the Zilla Parishads Act for the first time and dismissed the suit only on that ground. This court set aside the first appellate court's 9 2014 (1) ALL MR 80 10 1993 (2) Mh.L.J. 1392 39/42 ::: Uploaded on - 20/01/2025 ::: Downloaded on - 20/01/2025 22:21:58 ::: 1-SA-297-2016.docx decree and the trial court's decree was restored in favour of the plaintiff. This court, held that the suit for undisputed claim for contractual work, was not for anything done in pursuance of the Act, as contemplated under Section 280.

54. Hence, none of the decisions relied upon by the learned counsel for respondent no. 4 are of any assistance to the arguments raised on behalf of respondent no. 4. In view of the different issues and facts involved in the present case, the decisions relied upon by the learned counsel for the respondents are not applicable to this case.

55. Thus, for the reasons recorded above, I do not find any substance in the arguments raised on behalf of the respondents. In my view, the application of respondent no.4 could not have been treated as valid without the certificate of the project-affected person having been transferred in her name on the date of application. I have recorded my reasons for holding that the relevant date for deciding the eligibility for being considered for the post would be the date of application. Hence, the certificate of the project-affected person transferred in the name of respondent no.4 after the cut-off date, i.e. 40/42 ::: Uploaded on - 20/01/2025 ::: Downloaded on - 20/01/2025 22:21:58 ::: 1-SA-297-2016.docx the date of application and submitting the same on a subsequent date, would not revalidate the application with retrospective effect. Therefore, the selection of respondent no. 4 and her appointment stand vitiated. Thus, both the questions of law are answered accordingly in the appellant's favour.

56. Hence, the second appeal is partly allowed by passing the following order:

(i) The impugned judgment and decree dated 9 th October 2014 passed by the learned Civil Judge Senior Division, Kolhapur in Regular Civil Suit No. 780 of 2010 and the judgment and decree dated 24th November 2015 passed by the learned Adhoc District Judge-2, Kolhapur in Regular Civil Appeal No. 380 of 2014 are quashed and set aside.

(ii) The order dated 21st July 2011 passed by respondent nos. 1 and 2 appointing respondent no. 4 is declared as illegal and thus quashed and set aside.

(iii) Respondent nos. 1 and 2 shall accordingly reconsider the appointment to the post of Supervisor (Women), pursuant to the 41/42 ::: Uploaded on - 20/01/2025 ::: Downloaded on - 20/01/2025 22:21:58 ::: 1-SA-297-2016.docx selection process conducted as per the advertisement dated 5th March 2010 and consider the appellant's application for the appointment to the said post in accordance with law, pursuant to the selection process that is completed as per the said advertisment dated 5th March 2010.

(iv) Regular Civil Suit No. 780 of 2010 is partly decreed in the aforesaid terms.

57. The second appeal is partly allowed in the aforesaid terms with no order as to costs.

58. Decree in Regular Civil Suit No. 780 of 2010 to be drawn accordingly.

[GAURI GODSE, J.] Digitally signed by RAJESHWARI RAJESHWARI RAMESH RAMESH PILLAI PILLAI Date:

2025.01.20 02:30:00 +0200 42/42 ::: Uploaded on - 20/01/2025 ::: Downloaded on - 20/01/2025 22:21:58 :::