Allahabad High Court
Ram Shanker Verma vs U.P. Secondary Education Service ... on 23 September, 2003
Equivalent citations: 2004(2)AWC1011
JUDGMENT N.K. Mehrotra, J.
1. By means of this writ petition, the petitioner has challenged the result of the selection for the post of Principal in Shri Bhagwati Vidyalaya Inter College, Morar Mau, Raibareli which was held in pursuance of the Advertisement No. 1/2002 and the criteria under Rule 12 of the U. P. Secondary Education Service Selection Board Rules, 1998 (hereinafter referred to as the Rules) by which the extra weightage to the candidates having Ph.D. qualification is given.
2. The petitioner has also sought the relief by way of a writ of certiorari quashing the result of the interview held on 7.5.2003 (Annexure-6) and the letter of the District Inspector of Schools, Raibareli which conveyed the selected panel for the post of Principal of the College (Annexure-5). Further the petitioner has prayed for issuing a writ of mandamus directing the opposite party Nos. 1 and 2 to treat the petitioner as the Principal of the college and to pay him regular salary.
3. According to the petitioner the post of the Principal of the college fell vacant on 30.6.2000 due to superannuation of the then regular Principal Shri Sahdeo Prasad Trivedi. At that time one Hanumant Prasad Srivastava was a senior most lecturer in the college and he assumed the charge as Principal of the college w.e.f. July, 2000 and continued to officiate up to June, 2003 and retired on 30.6.2003. The petitioner was senior most lecturer having qualification of M.Sc. Physics. On the superannuation of Hanumant Prasad Srivastava, petitioner assumed the charge as officiating Principal w.e.f. 1.7.2003 and at present he is officiating as Principal of the college. Consequent upon the retirement of Shri Sahdeo Prasad Trivedi, vacancy of the post of the Principal was advertised in the year 2000 vide Advertisement No. 1/2000 by the U.P. Secondary Education Service Selection Board. The D.I.O.S. sent the names of two senior most lecturers, namely, Hanumant Prasad Srivastava and the petitioner to the Selection Board. Both appeared for interview of 28.11.2001 before the Selection Board. The result was not declared. Since there were various vacancies on the posts of the Principal in various colleges, the Selection Board advertised the vacancies of the posts of Principals of various colleges including the petitioner's college vide Advertisement No. 1/2002, dated 2.3.2002. According to the petitioner, the re-advertisement of the vacancy of the post of the Principal in the petitioner's college without declaring the earlier result of the selection was illegal and arbitrary. The petitioner being senior most again appeared before the Selection Board on 7.5.2003. Several other persons were also interviewed along with the petitioner. The D.I.O.S., Raibareli vide his letter dated 4.8.2003 conveyed the panel of the selected candidates vide Annexure-5 containing the names of the opposite party Nos. 4, 5 and 6. The result declared by the Selection Board dated 11.7.2003 is Annexure-6.
4. According to the petitioner, the functioning of the Selection Boards, method of selection, criteria of selection and several other vital questions relating to the Selection Board were challenged in several petitions and Special Appeals and the same are still pending. The petitioner has referred the interim orders passed in Special Appeal No. 37 of 2002 (S/B), Suresh Kumar Pathak and Ors. v. State of U.P. and Ors. and Special Appeal No. 57 of 2002 (S/B), Ganga Ram v. State of U.P. and Ors., A Division Bench hearing the appeals has directed to maintain the status quo with regard to function of the Principal of the college involved in those Special Appeals. It is further alleged that the Advertisement No. 1/2002, dated 2.3.2002 and follow up selection procedures are also under challenge. In Writ Petition No. 1900 of 2002 (S/S), this Court has already passed an order to maintain status quo. He has further referred that in Writ Petition No. 4422 (S/S) of 2003, Meena Kapoor v. State of U.P. and Ors., the same Advertisement No. 1/2002 relating to some other colleges Was challenged. That writ petition was dismissed, A Special Appeal No. 352 (S/B) of 2003, Meena Kapoor v. State of U.P., was filed and the Division Bench hearing the special appeal has granted the interim order to maintain the status quo vide order dated 26.8.2003. The petitioner claims the same relief of status quo.
5. The petitioner has referred that Rule 11 (2) (b) of the Rules provides that while communicating the vacancy of the post of Principal of the college, the management of the college shall also forward the names and particulars of two senior most lecturers of the college for being considered by the Selection Board for the post of Principal. The requirement of academic qualifications and teaching experience indicated in the Advertisement No. 1/2002 were identical to the qualification required by the Rules. Rule 5 of those Rules specified that the qualification of the post of Principal shall be the same as specified in the Regulation 1 of Chapter II of the Regulations made under the Intermediate Education Act, 1921. The said Regulation 1 states that the qualification for the post of Principal and teachers are as indicated in the Appendix-A attached to the Regulation. According to the petitioner in the said Appendix-A or in the said Rule 5, the Ph.D. degree has not been included as 'essential' or 'preferential' or 'additional' academic qualification for the post of Principal in the inter college. In the instant impugned selection, the Selection Board appears to have given extra weightage to the selected candidates having Ph.D. qualifications under the garb of the procedure adopted for direct recruitment under Rule 12 of the U.P. Secondary Education Service Selection Board Rules, 1998. The Ph.D. degree has not been included in the academic qualifications for the post of Principal and therefore the procedure to grant extra weightage to the candidates having Ph.D. degree is contrary to Rule 5 and therefore, the impugned selection is vitiated.
6. I have heard the learned counsel for the petitioner and Shri Harish Shankar Jain, learned counsel for the opposite party No. 1 at length at the admission stage and the writ petition has been taken on list for final hearing at the request of both the learned counsel for the parties.
7. The relevant Rule 5 of the aforesaid Rules prescribing the academic qualification is as follows :
"Rule 5. Academic qualifications.--A candidate for appointment to a post of teacher must possess qualifications as specified in Regulation 1 of Chapter II of the Regulations made under the Intermediate Education Act, 1921."
8. Regulation 1 of Chapter II of the Regulations made under the Intermediate Education Act is as follows :
Essential Qualification S. No. Name of the post and Educational Training Experience (1) Head of the Institution (1) Trained M.A. or M.Sc. or M. Com. or M.Sc. (Agri.) or any equivalent post-graduate or any other degree which is awarded by corporate body specified in above-mentioned para one and should have at least teaching experience of four years in classes 9 to 12 in any training institute or in any institution or University specified in above mentioned para one or in any degree college affiliated to such University or Institution, recognised by Board or any institution affiliated from Board of other States or such other institutions whose examinations are recognised by the Board, or should the condition is also that he/she should not be below 30 years of age.
Or (2) First or second class post-graduate degree along with teaching experience of ten years in Intermediate classes of any recognized institutions or third class post-graduate degree with teaching experience of fifteen years.
Or (3) Trained post-graduate diploma holder in science. The condition is that he has passed this diploma course in first or second class and have efficiently worked for 15 or 20 years respectively after passing such diploma course,"
9. Besides the aforesaid academic qualifications for the post of Principal procedure for direct recruitment has been laid down in Rule 12. This rule was amended by a notification dated 7th August, 2001. It was enforced from the date of its publication in Gazette dated 7th August, 2001. Amended Sub-rule (5) of Rule 12 is quoted as under :
"Rule 12 (5). The board shall in respect to the selection for the post of Head Master and Principals, allot the marks in the following manner :
(i) 60% marks on the basis of quality points specified in Appendix 'D'.
(ii) 16% marks for having experience more than the required experience in the manner that 1% marks shall be awarded for each year of such experience, subject to a maximum of 16% marks.
(iii) 2% marks for research paper published in reputed journals in the manner that 1/2% marks shall be allotted for each such research paper subject to maximum 2% marks.
(iv) 7% marks for having Doctorate degree or 3% for Master of Education (M.Ed.) provided that only one degree shall be considered under this clause.
Note.--For the purpose of calculating experience the service rendered as Head Master of Junior High School or as assistant teacher in a High School/ Intermediate College shall be counted in the case of selection of Head Master and for selection of Principal, the service rendered as Head Master of a High School or as a lecturer shall only be counted.
(v) The Board shall hold interview of the candidates and 15% marks shall be allotted for interview. Marks in the interview shall be divided in the following manner :
(a) 6% marks on the basis of subject/ general knowledge ;
(b) 4% marks on the basis of personality test ;
(c) 5% marks on the basis of ability of expression."
10. The first Advertisement No. 1/2000 was issued some time in the year 2000 Selection Board held the interview on 28.11.2001. The procedure for direct recruitment as laid down in the notification dated 7th August, 2001 could not be followed. Therefore, there can be no grievance to anybody for not declaring the result of the earlier selection on 28.11.2001.
11. The second Advertisement No. 1/2002 showing the vacancies of the post of Principals in the several Intermediate Colleges was issued on 2.3.2002 (Annexure-3). In the advertisement the essential qualification has been shown as required under Regulation-1 of Chapter II of the Regulations as cited above. It is relevant to mention here that it was mentioned in the advertisement that the selection shall be held in accordance with the procedure given in the notification dated 7th August, 2001 by which Rule 12 of the Rules was amended. Admittedly, the petitioner was well aware that the procedure as indicated in amended Rule 12 w.e.f. 7th August, 2001 shall be followed and weightage shall be given to the Ph.D. degree holders.
12. Admittedly, the petitioner appeared in the interview for the post of Principal on 7.5.2003. The petitioner was not selected. He is an unsuccessful candidate, therefore, the writ petition filed by an unsuccessful candidate who appeared for interview for the selection on the post of Principal after knowing well that the selection procedure as given in the amended Rule 12 shall be followed. There is nothing on the record to show that petitioner made any protest either at the time of the first selection or at the time of the second selection when he appeared for interview on the post of Principal which was going to be held in accordance with the procedure given in amended Rule 12. In Madan Lal v. State of Jammu and Kashmir, (1995) 3 SCC 486, it has been held by the Supreme Court that, if a candidate takes a calculated chance and appears at the interview, then, only because the result of the interview is not palatable to him, he cannot turn down and subsequently contend that the process of interview was unfair.
13. In G.N. Nayak v. Goa University and Ors., (2002) 2 SCC 712, it was held by the Supreme Court that, if a person knowing fully well that there was a change in the eligibility criteria for the post, applies for the post and appears at the interview without protest, he cannot be allowed to contend that the eligibility criteria was wrongly framed. In this case the Supreme Court followed the earlier view taken in Madan Lal's case (supra).
14. Further in Chandra Prakash Tiwari and Ors. v. Shakuntala Shukla and Ors., 2002 (4) AWC 2657 (SC) : (2002) 6 SCC 127, it was held by the Supreme Court that in such case like present one the doctrine of estoppel by conduct may not be applicable but that does not bar the contention as regards the right to challenge an appointment upon due participation at the interview/ selection. In this case the Supreme Court followed the decision in Om Prafcash Shukla's case, 1986 (Supp) SCC 285, in which it was held that when a candidate appears at the examination without protest and is subsequently found to be not successful in the examination, question of entertaining a petition challenging the said examination would not arise.
15. The learned counsel for the petitioner has next contended that he has challenged the procedure given in the amended Rule 12 of the rules as notified by the notification dated 7th August, 2001 on the ground that since Ph.D. is neither essential nor preferential nor additional academic qualifications for the post of Principal, no weightage can be given at the time of following procedure for selection. This procedure for giving weightage to the Ph.D. degree holders is in Rule 12 cited above. After exercising the power under Section 35 of the U.P. Secondary Education Service Selection Board Act, 1982 by amending the rules, a procedure has been prescribed for the selection on the post of the Principal. This procedure cannot be declared arbitrary or illegal unless it is found that the Rule-making authority was not competent or it violates the principles of natural justice or it is in violation of any provision of any Constitution. I find that in laying down the procedure under Rule 12 of the aforesaid Rules, the rule making authority was competent under the Act referred above and there is no violation of the principles of natural justice, if a uniform procedure is being followed in making selection. I also find that there is no violation of any provision of the Constitution under Articles 14 and 16 of the Constitution of India. The learned counsel for the petitioner has not pointed out any violation of any provision of a Constitution. He has only contended that since in the academic qualifications, Ph.D. degree is neither essential nor preferential qualification, therefore, no weightage can be given to the Ph.D. degree holders. In my opinion there is nothing wrong, if the weightage is given to the higher academic qualifications for the post of teachers or Principals. This procedure is being followed uniformally and it is provided under the Rules. Therefore, the relief to quash the procedure cannot be granted by issuing a writ of certiorari.
16. Learned counsel for the petitioner has referred different impugned orders passed in Special Appeal Nos. 37 of 2002 (S/B), 57 of 2002 (S/B) and 352 of 2003 (S/B) as referred above. In these special appeals the selection held in accordance with the procedure given under Rule 12 of the Rules was challenged and the Division Bench hearing appeal has directed to maintain the status quo by which in various colleges only officiating Principals are working and the successful candidates selected in pursuance of the Advertisement No. 1/2002 are ousted. All the orders, which have been passed, are interim orders, which cannot have the binding effect, in view of the Supreme Court decisions cited above. In Special Appeal No. 352 of 2003 (S/B), the affected parties were not impleaded and that is why stay was granted. It will be in justice to the duly selected candidates if they are prevented in getting the appointment in pursuance of the selection made in accordance with the existing law and Rules.
17. The learned counsel for the petitioner has next relied on two earlier decisions of the Supreme Court in N.T. Devenkatti and Ors. v. Karnataka Public Service Commission and Ors., (1990) 3 SCC 157 and Dr. Vinay Ram Pal v. State of Jammu and Kashmir and Ors., (1984) 1 SCC 160. These two cases were decided on the different set of facts. A contention was raised that the petitioner was not having the knowledge of the notification, which was to be followed at the time of selection. In the instant case, I find that in the advertisement itself it has been mentioned that the selection shall be held in accordance with the procedure given in the amended Rule 12 applicable w.e.f. 7th August, 2001. Therefore, these two decisions referred by the learned counsel for the petitioner are not relevant.
18. In view of the above, the writ petition is dismissed.