Madhya Pradesh High Court
Smt. Sohani Devi vs The State Of Madhya Pradesh on 2 November, 2020
Author: Sheel Nagu
Bench: Sheel Nagu
1 WP 12064-2020
THE HIGH COURT OF MADHYA PRADESH
WP 12064-2020
(Smt. Sohani Devi Vs. State of M.P. )
Gwalior Dt. 02.11.2020
Shri D.P. Singh, learned counsel for the petitioner.
Shri Ankur Mody, learned Additional Advocate General for the
respondent/State.
This case is heard through video conferencing.
Present petition under Artile 226 of the Constitution has been filed claiming following reliefs:-
(i) That, the remark put by the respondents on document Annexure P/1 with regard to rejection of her candidature may kindly be quashed with a further direction the petitioner be selected in the Scheduled Caste Woman on the basis of Provisional selection list (Annexure P/8) issued by the authority competent i.e., MP Online, who has initiated the process for conducting examination and recruitment on the post in question.
(ii) That the respondents be further directed to issue appointment order as per her candidature, in the interest of justice.
(iii) Cost of the petition be awarded or any other order or direction deemed fit in the circumstances of the case be issued in the favour of petitioner.
Grievance of the petitioner as projected by learned counsel for the petitioner is that despite petitioner belonging to the reserved category of scheduled caste "Dhobi" vide caste certificate issued by State of U.P. she has suffered cancellation of her candidature for selection to the post of High School Teacher conducted by Vyapam in the State of M.P. for not furnishing caste certificate issued from the Competent Authority in the State of M.P..
2 WP 12064-2020 Learned counsel for the petitoner has relied upon the decision of the Apex Court in the case of Valsamma Paul Vs. Cochin University (1996) 3 SCC 545 and Union of India Vs. Doodh nath Prasad AIR 2000 SC 525.
The undisputed factual matrix of the case are that petitioner completed her schooling in the State of U.P. as a reserved category candidate belonging to the caste of Dhobi which is a Scheduled Caste as per presidential proclamation u/Art. 342 of the Constitution in respect of State of U.P.. The facts further reveal that petitioner thereafter got married in the State of M.P.. In M.P. petitoner completed her graduation course in education (B.Ed.). Thereafter petitioner applied and appeared in the High School Teacher Elegibility Test conducted in 2018 by M.P. Professional Examination Board. Pertinently, petitioner applied as a Scheduled Caste candidate. Petitioner cleared the written examination but during verification of her credentials, her candidature was cancelled owing to absence of Scheduled Caste certificate issued by Competent Authority under the State of M.P., which has been challenged in this petition.
The contention of learned counsel for petitioner is that once the petitoner is recognized to belong to a caste which is declared as Scheduled Caste in the State of U.P., the petitioner is entitled to carry her Scheduled Caste status to the State of M.P. where the caste of Dhobi is not recognized as Scheduled Caste. It is urged by learned counsel for petitioner by referring to the aforesaid decisions that once a person has 3 WP 12064-2020 been declared in any particular State as a Scheduled Caste under presidential order, she/he carries the caste status with her/him and is entitled to derive benefit of reservation out of this status notwithstanding the said caste not declared as a Scheduled Caste in the State where she/he has migerated.
The law in regard to caste status is no more res integra. Article 341 of the Constitution which relates to Scheduled Caste mandates the concept of caste status to be State based and not all India based. Thus each State in our country is an independent unit for proclamation of separate presidential orders under Article 341 enlisting various castes to be declared as Scheduled Caste in each State.
Thus if a caste is declared as Scheduled Caste in one State and the same nomenclatured caste is also declared to be a Scheduled Caste in another State, even then the person concerned can not take advantage of her/his caste status in the subsequent State. Please see:- Marri Chandra Shekhar Rao Vs. Dean Seth G.S. Medial College & ors. (1990) 3 SCC 130 and Action Committee Vs. Union of India & anr. (1994) 5 SCC 244, relevant paras of said constitution bench judgments are reproduced below for ready reference and convenience:-
Marri Chandra Shekhar Rao (supra) "6. The question, therefore, that arises in this case, is whether the petitioner can claim the benefit of being a Scheduled Tribe in the State of Maharashtra though he had, as he states, a Scheduled Tribe certificate in the State of Andhra Pradesh? Inasmuch as we are not concerned in this application with the controversy as to whether the petitioner correctly or appropriately belongs to the Gouda community or not, or whether the petitioner had a proper certificate, it is 4 WP 12064-2020 desirable to confine the controversy to the basic question, namely, whether one who is recognised as a Scheduled Tribe in the State of his origin and birth continues to have the benefits or privileges or rights in the state of migration or where he later goes.
14. Our attention was drawn to certain observations in Elizabeth Warburton v. James Loveland. It is true that all provisions should be read harmoniously. It is also true that no provision should be so read as to make other provisions nugatory or restricted. But having regard to the purpose, it appears to us that harmonious construction enjoins that we should give to each expression--'in relation to that state' or "for the purposes of this Constitution"--its full meaning and give their full effect. This must be so construed that one must not negate the other. The construction that reservation made in respect of the Scheduled Caste or tribe of that State is so determined to be entitled to all the privileges and rights under the Constitution in that State would be the most correct way of reading, consistent with the language, purpose and scheme of the Constitution. Otherwise, one has to bear in mind that if reservations to those who are treated as Scheduled Caste or Tribe in Andhra Pradesh are also given to a boy or a girl who migrates and gets deducted (sic inducted) in the State of Maharashtra or other States where that caste or tribe is not treated as Scheduled Caste or Scheduled Tribe then either reservation will have the effect of depriving the percentage to the member of that caste or tribe in Maharashtra who would be entitled to protection or it would denude the other non- Scheduled Castes or non-Scheduled Tribes in Maharashtra to the proportion that they are entitled to. This cannot be logical or correct result designed by the Constitution."
Action Committee (supra) "1. Where a person belonging to a caste or tribe specified for the purposes of the Constitution to be a Scheduled Caste or a Scheduled Tribe in relation to State A migrates to State B where a caste or tribe with the same nomenclature is specified for the purposes of the Constitution to be a Scheduled Caste or a Scheduled Tribe in relation to that State B, will that person be entitled to claim the privileges and benefits admissible to persons belonging to the Scheduled Castes and/or Scheduled Tribes in State B? is the neat question raised in this petition brought under Article 32 of the Constitution by one Shri Devidas Kuberdas Kantharia in his personal capacity as 'well as in his capacity as the Chairman of Petitioner 1 Committee. The grievance sought to be projected in this petition, which has been brought in a representative capacity and by way of a Public Interest Litigation, is that State B denies the benefits and privileges admissible to such persons belonging to Scheduled Castes and Scheduled Tribes who have migrated from State A or any other State. Before we set out the specific nature of the grievance it may be advantageous to refer to the provisions in the Constitution which have a bearing on the question at issue.
5 WP 12064-2020
17. Lastly the Constitution Bench referred to the cleavage in the views of different High Courts on the interpretation of Articles 341 and 342 of the Constitution and the consequential orders passed by the Government of India and the State Governments. It referred to the two decisions of the Gujarat High Court as well as the decision of the Karnataka High Court which place the interpretation canvassed before us by Mr Raju Ramachandran. The other side referred to the decisions of the Orissa High Court in K.Appa Rao Vs. Director of Posts & Telegraphs, Orrisa AIR 1969 Ori 220, the decision of the Full Bench of the Bombay High Court in M.S. Malathi Vs. Commissioner, Nagpur AIR 1989 Bombay 138 and the decision of the Punjab & Haryana High Court in V.B. Singh v. State of Punjab ILR 1976 (1) P&H 769 which take the contrary view canvassed before us by the respondents. All these decisions were considered by the Constitution Bench which agreed with the latter view. It upheld the view expressed in the communication dated 22-2- 1985 and negatived the challenge of the petitioner that the said view was ultra vires Articles 14, 15, 16 or 21. It, however, observed that in the facts and circumstances of the case and having regard to the fact that the petitioner student's career was involved it directed the authorities to consider whether the petitioner was a 'Goudi' and if yes, the institution may consider if he can be allowed to complete his studies in the institution. However, on the interpretation of the relevant provisions of the Constitution this Court was clear in its view that legally speaking he was not entitled to admission in the Scheduled Tribe quota.
18. We are in respectful agreement with the above view expressed by the Constitution Bench in the aforesaid decision. All the points which were canvassed before us by Mr Raju Ramachandran were also canvassed by him in the said matter. They were negatived by the Constitution Bench. Nothing has been pointed out to persuade us to think that the view taken by the Constitution Bench requires reconsideration by a larger Bench. In fact we are in complete agreement with the interpretation placed on the various provisions of the Constitution, in particular Articles 341 and 342 thereof, in the said judgment. We, therefore,, see no merit in this writ petition and dismiss the same. However, we make no order as to costs." In the instant case, the petitioner's caste Dhobi is declared as Scheduled Caste in Uttar Pradesh. However, in Madhya Pradesh where the petitoner migrated owing to her marriage, Dhobi is not a Scheduled Caste but OBC. Even if Dhobi was a Scheduled Caste in Madhya Pradesh, caste status of petitioner qua State of U.P. would have been of no 6 WP 12064-2020 avail in the State of M.P. The reason behind the concept of declaring a particular caste/tribe to be Scheduled Caste/Scheduled Tribe under the Constitution for a particular State and not on All India basis, is not far to see.
The formation of States at the time of independence was predominently based on the attributes of language, customs, tradition, ethnic character of people, their social habits etc. Each State formed a unique entity regarding social disadvantages faced by a particular caste/tribe who was residents of that particular State. When the Constitution makers were contemplating about provision of reservation, they were guided by this unique feature of each State. The type of disadvantage faced by a particular caste/tribe is unique to a particular State which can not hold good in another State. This unique character of diversity of our country ultimately crystlized the raison d'etre behind the concept of reservation being State based and not All India based. Since this disadvantage faced by a particular caste/tribe is unique to a particular State with no commonality with other States, the presidential proclamation under Article 341/342 regarding declaring a particular caste/tribe as SC/ST is understandably issued separately for each State.
Reliance placed by petitoiner on Valsamma Paul and Dudhnath Prasad (supra) are of no avail since these decisions did not pertain to the question of validity of a caste certificate of one particular State in another.
Moreover decision of Valsamma Paul (supra) has been explained 7 WP 12064-2020 and doubted in Rameshbhai Dabhai Naika Vs. State of Gujrat & ors. (2012) 3 SCC 400. Moreso in a recent decision of Apex Court in the case of Sunita Singh Vs. State of Uttar Pradesh & ors. (2018) 2 SCC 493 it has been categorically held that caste status emanates from birth and remains unaffected by marriage. Relevant extract of said judgment is reproduced below for ready reference and convenience:-
"5.There cannot be any dispute that the caste is determined by birth and the caste cannot be changed by marriage with a person of scheduled caste. Undoubtedly, the appellant was born in "Agarwal" family, which falls in general category and not in scheduled caste. Merely because her husband is belonging to a scheduled caste category, the appellant should not have been issued with a caste certificate showing her caste as scheduled caste. In that regard, the orders of the authorities as well as the judgment of the High Court cannot be faulted."
In view of above, the decision taken by M.P. Professional Examination Board of rejecting the candidature of petitioner for want of Scheduled Caste certificate issued by Competent Authority in the State of M.P. cannot be found fault with.
Consequently, admission is denied and this petition stands dismissed in limine.
No cost.
(Sheel Nagu) (Rajeev Kumar Shrivastava)
Judge Judge
ojha
YOGENDRA
OJHA
2020.11.05
13:39:35
+05'30'