2017 INSC 0140 SUPREME COURT OF INDIA Ranajit Kumar Meher Vs. State of Orissa C.A.No.2689 of 2017 (Kurian Joseph and A.M.Khanwilkar,JJ.,) 13.02.2017 JUDGMENT Kurian Joseph,J., SLP(Civil)No.20908 of 2012 1. Leave granted. 2. In the affidavit filed on 15.10.2013 by the Joint Director, Directorate of Animal Husbandry and Veterinary Sciences, Government of Odisha, it is stated that the petitioner does not have the qualification prescribed under the Orissa Non-Gazetted Veterinary Technical Services (Recruitment & Conditions of Service) Rules, 1983, as amended in the year 1997. The whole crux of the argument of the learned counsel for the petitioner is that he possesses the qualification as per the advertisement issued on 16.01.2004. 3. Having heard the learned counsel appearing on both the sides, we are of the view that there cannot be any appointment in violation of the Rules. Qualification is to be seen with respect to the Rules and not the advertisement inviting applications. The appellant, admittedly, does not possess the qualification as prescribed under the Rules. 4. The appeal is, accordingly, dismissed. 5. Pending interlocutory applications, if any, stand disposed of. 1 SpotLaw