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 2, Cited by 2]

Supreme Court of India

Rahul Dutta vs The State Of Bihar on 14 February, 2019

Equivalent citations: AIRONLINE 2019 SC 539, (2019) 162 FACLR 193, (2019) 1 ESC 175, (2019) 1 PAT LJR 622, (2019) 2 SCT 123, (2019) 3 SERVLR 879, 2019 (4) ADJ 51 NOC, (2019) 4 SCALE 580, 2019 (5) SCC 158

Author: Arun Mishra

Bench: Navin Sinha, Arun Mishra

                                                                                       REPORTABLE
                                             IN THE SUPREME COURT OF INDIA
                                                ORIGINAL JURISDICTION


                                     WRIT PETITION (CIVIL)        NO(S). 71/2019


     RAHUL DUTTA & ORS.                                                          PETITIONER(S)


                                                         VERSUS

     THE STATE OF BIHAR & ORS.                                                   RESPONDENT(S)

                                                         WITH
                                               W.P.(C) No. 92/2019
                                               W.P.(C) No. 158/2019
                              Writ Petition (c) ………………………….. (Diary No.5352/2019)



                                                   J U D G M E N T

1. Writ Petition ….(Diary No.5352/2019) is taken on Board.

2. In the writ petitions filed under Article 32 of the Constitution of India, with respect to the examination of Civil Judge (Junior Division) the candidates are aggrieved by action that has been taken to call 10% of the candidates who have appeared in the preliminary examination would qualify for the final examination.

3. Their main submission is that as per the decision of this Court in Malik Mazhar Sultan (3) and Another v. Uttar Pradesh Public Service Commission and Others, (2008) 17 SCC 703, vacancies Signature Not Verified have to be filled up by holding preliminary examination and then Digitally signed by NARENDRA PRASAD Date: 2019.02.19 17:04:02 IST Reason: final written examination followed by viva voce. As per the 1 directions issued by this Court, for the purposes of Civil Judge (Junior Division) by direct recruitment, declaration of the result of the preliminary written examination for calling candidates for final written examination has to be in the ratio of 1:10 of the available vacancies to the successful candidates.

4. Rule 5A of The Bihar Civil Service (Judicial Branch) (Recruitment) Rules, 1955 (hereinafter referred to as ‘the Rules’) has been inserted vide Notification dated 28.12.2016, same is extracted hereunder:-

“5A. (1) The Commission may take a Preliminary Test in the event of the number of eligible candidates to be admitted to the written examination being, in its judgment, inordinately large.
(2) The Preliminary test shall comprise two papers – Paper I of General Studies carrying 100 marks, and Paper II of Law carrying 150 marks.

The papers will consist of objective questions of multiple choice, one being the correct answer. OMR Answer Sheets shall be used and evaluated by computer in the Commission’s premises. The Syllabi for the two papers shall be the same as prescribed for General Knowledge and General Science and the Law Papers in the written examination, respectively.

(3) Eligible candidates for the written examination shall be selected on the basis of the result of the Preliminary Test, to the extent of 10% of the total number of appeared candidates, rounded off to the nearest hundred; and all candidates obtaining equal marks as the last candidate’s shall also qualify for the written examination;

Provided that in the event of candidates from the reserved categories, other than the General category, falling short of the percentages fixed for them in the State Government Services under the relevant Act vis-a- vis the total number of successful candidates in 2 the Preliminary Test, so many candidates from those categories shall be additionally included, to the extent of the deficit, as per their respective merit, in the list of the successful candidates to take the written examination.”

5. No doubt about it that Rule 5A(3) clearly provides that only 10% of the total number of candidates appeared have to be called for final written examination as per the rounding off provided in rule 5A(3) of the Rules.

6. After hearing learned counsel for the parties at length, we are of the considered opinion that the aforesaid Rule 5A is in violation to what has been laid down by this Court in Malik Mazhar Sultan (supra). In which this Court has observed, on the basis of the proposal which was not objected to. This Court has specified the ratio of calling the candidates for final examination after preliminary examination for Civil Judge (Junior Division) by direct recruitment as under:-

“D. For appointment to the posts of Civil Judge (Junior Division) by direct recruitment.
Sl.                   Description                 Date
No.
7. Declaration of result of preliminary 15th June written examination a] Result may be put on the website and also published in the Newspaper b] The ratio of 1 : 10 of the available vacancies to the successful candidates be maintained
8. These directions would not be applicable to the judiciary in the Sikkim High Court in view of a very small cadre of judiciary in that State.” 3

7. The fixation of 10% of the total number of appeared candidates in preliminary examination to be called for final written examination is otherwise also arbitrary and unreasonable as the same substantially restricts the number of candidates to stake their claim in the final examination. By virtue of the operation of the Rule for 349 available seats total number of candidates being called for final written examination of General Category is 902 and for reserved categories it is 198 and the total number is 1100. The number of seats reserved out of 349 is 50% on rounded off comes approximately to 174 seats. The number of reserved category candidates being called to stake their claim in their final examination is nearly 198 only. The ratio approximately is 1:1 whereas it has to be 1:10. Whereas in unreserved category the total number of candidates called by operation of the aforesaid Rule 5A(3) is 902. For approximately 175 seats reserved for General Category the number of candidates which are refixed to be called is in the ratio of 1:10 to the number of vacancies would be 1750, so also for reserved category. Thus, we are of the opinion that the aforesaid Rule is clearly arbitrary and violates the decision of this Court in Malik Mazhar Sultan (supra) on restrict competitive field unreasonably. No useful purpose is going to be served by restricting the number of candidates for final written examination.

8. Apart from that there is yet another glaring error in the Rule 4 that no minimum passing marks have been prescribed in preliminary examination. The ratio of 1:10 is only applicable when these number of successful candidates are available and obtaining of the minimum passing marks in preliminary examination should be necessary, out of the successful candidates available out of them in the ratio of 1:10 are required to be called for final written examination. The candidates with minimum passing marks only can be permitted to stake their claim in the final examination. It is assured by the all concerned stakeholders i.e. State of Bihar, High Court of Patna as well as the Bihar Public Service Commission that they would ensure the minimum passing marks are fixed under the Rules for preliminary examination separately for general as well as for reserved category in a reasonable manner. Let that be done for future examination. However, for the examination in question, it would not be appropriate to fix the marks now after examination is over.

9. For final written examination in case 10% candidates are called vis-a-vis to the available vacancies the cut off marks percentage-wise for different categories, as tentatively calculated by the Bihar Public Service Commissions is as under:-

“No. of Candidates proposed to be qualified for the Main Examination according to 10% of the total number of appeared candidates rounded off to nearest 100 (without 5% less rider):
Category % of No. of Male No. of Female Total No. of Reservation Candidates Candidates Candidates Unreserved (01) 50% 648 332 980 Cut Off Marks: 171 Cut Off Marks: 163 (68.95%) (65.72%) 5 SC (02) 16% 191 102 293 Cut Off Marks: 124 Cut Off Marks: 103 (50.00%) (41.53%) ST (03) 1% 12 06 18 Cut Off Marks: 135 Cut Off Marks: 119 (54.43) (47.98%) EBC (04) 21% 251 125 376 Cut Off Marks: 129 Cut Off Marks: 109 (52.01%) (43.95%) BC (05) 12% 99 55 154 Cut Off Marks: 154 Cut Off Marks: 144 (62.09%) (58.06%) Orthopaedically 1% out of 18 04 22 Handicapped (OH) total Cut Off Marks:
                    vacancies                                                   147 (59.27%)
            Total      –                1219                   624                  1843


10. As apparent from the above table, cut off marks are not going very low obviously the data provided is provisional one and is subject to corrections of error, if any, in calculating the percentage or the number of candidates in the category of male or female etc. The cut off is quite reasonable and the aforesaid deficiency in Rule of not prescribing the passing marks in the preliminary examination would not cause any invalidity in the examination already held in any manner whatsoever. However, this fixation of cut off marks by the Bihar Public Service Commission and permission granted by this Court to call the aforesaid candidates would not be treated as deciding the question minimum passing marks for preliminary examination which have to be fixed by the State Government under the Rules.
11. In the circumstances, we have no hesitation to strike down the provision contained in Rule 5A(3) of the Rules. We place it on 6 record that the State of Bihar has also suggested the amendment in the Rules in the letter dated 15.01.2019 and the same is pending consideration before the High Court and it has to be placed before the Full Court on administrative side. Let the High Court take a decision in accordance with law on the aforesaid proposal and also duly considering the decision of this Court in Malik Mazhar Sultan (supra).
12. With respect to the prayer made in the writ petition(s), with respect to providing horizontal reservation to the women candidates it is being provided. Thus, the submission raised about providing horizontal reservation does not survive.
13. In the circumstances, as the examination is scheduled to be held on 20.02.2019, as Bihar Public Service Commission has submitted that now under this order candidates equal to 10 times of the vacancies have to be called, it would take some time in dispatch of roll numbers, allotment of centre and making other arrangements. Let final written examination be held within six weeks from today. In case it is necessary to pray for extension of time fixed by this Court for final selection, it is open to the High Court of the State of Bihar to apply for extension of time before an appropriate Bench.
14. Resultantly, Rule 5A(3) of the Rules is struck down and the writ petitions are, accordingly, allowed. We make it clear that we are not dilating upon the other questions as the High Court is considering the proposal for amendment in the Rules. 7
15. Pending application(s), if any, shall stand disposed of.

...........................J. [ARUN MISHRA] ...........................J. [NAVIN SINHA] NEW DELHI;

FEBRUARY 14, 2019.

8