2018 INSC 0065 REPORTABLE IN THE SUPREME COURT OF INDIA CIVIL APPELLATE JURISDICTION CIVIL APPEAL NO._1612_/2018 (ARISING OUT OF S.L.P. (CIVIL) NO.11404 OF 2013) The State of Karnataka & Ors. …Appellants versus Shankar Baburao Kangralkar & Anr. …Respondents J U D G M E N T Madan B. Lokur, J. 1. Leave granted. 2. The appellants are aggrieved by a judgment and order dated 9 th September, 2011 passed by the Division Bench of the Karnataka High Court in Writ Petition No.63822/2010 and Writ Petition No.65517/2010. The controversy in this appeal is narrow and concerns the non-selection of Respondent No.1 (Shankar Baburao Kangralkar) to the post of Hindi Language Assistant in a Government High School in Karnataka. 3. A recruitment notification was issued by the appellants on 30 th July, 2003 for the appointment of High School Assistant Teacher Grade-2. We are concerned with the appointment of Hindi Language Assistant. In C.A. No.1612/2018 (@ S.L.P. (C) No.11404 of 2013) Page 1 of 6 terms of the notification the eligibility criteria was as follows: “In case of Hindi Language Assistant, must be a holder of Bachelor Degree with Hindi as major subject. AND Must be holder of degree in Education with the concerned subject or subjects as teaching methods” 4. Admittedly, Respondent No.1 is a holder of a Bachelor’s Degree with Hindi as a major subject but does not hold a B.Ed Degree with Hindi as a teaching method although he does hold a B.Ed Degree from Karnataka University. Consequently, even though Respondent No.1 had done quite well in the selection process, he was not selected on the ground that he did not possess the requisite qualification for appointment. 5. Feeling aggrieved, Respondent No.1 preferred Application No. 931 of 2004 before the Karnataka Administrative Tribunal challenging his non-selection. By its judgment and order dated 4 th December, 2009 the Tribunal came to the conclusion that under the Recruitment Rules, namely, The Karnataka Education Department Services (Department of Public Instructions) (Recruitment) (Amendment) Rules, 2002 there are three sets of qualifications postulated for appointment to the post of Language Assistant. Broadly, a Language Assistant must have a Bachelor’s Degree in Arts with the concerned language as one of the optional subjects and must be the holder of a degree in Education. C.A. No.1612/2018 (@ S.L.P. (C) No.11404 of 2013) Page 2 of 6 Secondly, in the case of a Hindi Language Assistant, the candidate must be a holder of a Bachelor’s Degree with Hindi as a major subject and must be the holder of a B.Ed Degree with the concerned subject as teaching methods. Thirdly, a special provision is made for a Language Assistant in Hindi in the case of a certain category of candidates. We are not concerned with the third category. 6. The Tribunal took the view that as long as Respondent No.1 holds a Bachelor’s Degree in Arts with Hindi as a major subject and holds a degree in Education from the Karnataka University, he fulfills the eligibility requirement and therefore is entitled to a direction for being considered for selection as per his merit by removing the last selected candidate. 7. Feeling aggrieved by the decision of the Tribunal, the appellants preferred a writ petition in the Karnataka High Court and the last selected candidate Prakash Kundalik Patil also preferred a writ petition in the High Court. Both the writ petitions were heard and dismissed by the High Court with the result that Respondent No.1 was required to be considered for the post of Language Assistant. 8. The High Court took the view that as long as Respondent No.1 holds a Bachelor’s Degree with Hindi as a major subject and a B.Ed Degree from Karnataka University, he was entitled to be considered for selection to the post of Language Assistant. The High Court held that the C.A. No.1612/2018 (@ S.L.P. (C) No.11404 of 2013) Page 3 of 6 primary requirement under the Recruitment Rules was that a candidate for appointment as a Language Assistant must be a holder of a Bachelor’s Degree in Arts with the concerned language as one of the optional subjects and must be the holder of degree in Education. Since Respondent No.1 satisfied both the requirements, he was entitled to be considered for selection. 9. Feeling aggrieved, the present appeal has been preferred by the State of Karnataka. Prakash Kundalik Patil has not preferred any appeal in this Court. In our opinion, both the Karnataka Administrative Tribunal as well as the High Court were in error and took a rather narrow and restricted view of the eligibility criteria. 10. There is no doubt that under the Recruitment Rules a Bachelor’s Degree in Arts in the concerned language is a pre-requisite as also a B.Ed Degree but as far as a Hindi Language Assistant is concerned, the eligibility criterion for that post has been singled out with other requirements. The Recruitment Rules make a specific category for a Hindi Language Assistant by requiring a candidate to not only hold a Bachelor’s Degree but hold such a degree with Hindi as a major subject and not only as an optional subject. The additional requirement under the Recruitment Rules is that the candidate must hold a degree in Education with the concerned subject (Hindi) as a teaching method. In other words, the requirement for a Hindi Language Assistant is much stricter than it is C.A. No.1612/2018 (@ S.L.P. (C) No.11404 of 2013) Page 4 of 6 for any other language such as Kannada, Marathi, Telugu, Tamil etc. Essentially, the Recruitment Rules have carved out a special set of requirements for a Hindi Language Assistant and there is no challenge to such a specific requirement. 11. Recently, in Independent Thought v. Union of India 1 we have discussed the primacy given to and the application of a special law as against a general law from paragraph 95 onwards of the Report. More recently in Atma Ram Properties Pvt. Ltd. v. The Oriental Insurance Co. Ltd. 2 a reference was made to the following passage from St. Stephen's College v. University of Delhi 3 wherein it was held: “ 140. … The golden rule of interpretation is that words should be read in the ordinary, natural and grammatical meaning and the principle of harmonious construction merely applies the rule that where there is a general provision of law dealing with a subject, and a special provision dealing with the same subject, the special prevails over the general. If it is not constructed in that way the result would be that the special provision would be wholly defeated.” 12. Clearly therefore, it is well settled that if a special provision is made on a certain matter, that matter is excluded from the general provision. This principle is fully applicable to The Karnataka Education Department Services (Department of Public Instructions) (Recruitment) (Amendment) Rules, 2002 and the provision relating to the post of a Hindi Language Assistant. 1 (2017) 10 SCC 800 2 2017 SCC OnLine SC 1424 3 (1992) 1 SCC 558 C.A. No.1612/2018 (@ S.L.P. (C) No.11404 of 2013) Page 5 of 6 13. The undisputed facts are that although Respondent No.1 does have a Bachelor’s Degree with Hindi as a major subject, but he does not have a B.Ed with Hindi as a teaching method. That being so, the appellants were justified in not accepting the candidature of Respondent No.1 and the Karnataka Administrative Tribunal as well as the High Court were in error in granting relief to Respondent No.1. 14. The appeal is allowed in the above circumstances but with no order as to costs. ...……………………J (Madan B. Lokur) ...…………………....J New Delhi; (Deepak Gupta) February 6, 2018 C.A. No.1612/2018 (@ S.L.P. (C) No.11404 of 2013) Page 6 of 6