2021 INSC 0731                NON­REPORTABLE    IN THE SUPREME COURT OF INDIA    CIVIL APPELLATE JURISDICTION     CIVIL APPEAL NO. 6860 OF 2021    (Arising out of SLP (CIVIL) No.5006 of 2020) State of Uttar Pradesh and Ors.                      .…Appellant(s) Versus Pankaj Kumar                   ….  Respondent(s) J U D G M E N T A.S. Bopanna,J. 1. The   appellants   are   before   this   Court   assailing   the   order dated   29.08.2019   passed   by   the   Division   Bench   of   the   High Court of Judicature at Allahabad, Lucknow Bench, Lucknow, in Special Appeal Defective No. 366/2019. Through the said order the Division Bench of the High Court has dismissed the Special Appeal,   thereby   upholding   the   judgment   and   order   dated 12.03.2019 passed by the learned Single Judge in W.P. No.693 (S/S) of 2019, titled Pankaj Kumar vs. State of U.P and Ors. 1 2. The   brief   facts   leading   to   the   present   appeal   is   that   the appellants had published an advertisement in the year 2015 to recruit Police Constables to the Provincial Armed Constabulary (Male) by direct recruitment. The respondent herein was one of the   candidates   who   had   responded   to   the   said   advertisement and   submitted   his   application.   Pursuant   thereto,   the   admit card   was   issued   to   the   respondent   and   the   initial   fitness examination   was   held.   In   order   to   complete   the   process   of selection, the documents were to be verified and the candidates were   to   be   subjected   to   physical   fitness   test   which   was   to   be made   subsequently   as   the   next   stage   of   recruitment   process. The   issue   presently   is   with   regard   to   the   respondent   being unable   to   appear   for   the   physical   fitness   test   and   the verification of documents which he alleges is for want of written communication. 3. According   to   the   appellants,   the   candidates   who   were required   to   appear   for   the   physical   fitness   test   and   document verification   were   intimated   by   issuing   SMS   over   the   mobile phone,   the   number   of   which   had   been   furnished   in   the application.   Several   other   candidates   who   had   received   such 2 SMS had appeared and taken part in the process of document verification   and   the   physical   fitness   test.   The   respondent   who had   not   appeared,   made   out   a   grievance   about   appellants   not intimating   the   respondent   through   post.   In   that   light,   the respondent   filed   the   writ   petition   bearing   SS   No.693   of   2019 seeking   that   the   appellants   herein   be   directed   to   complete   the document   verification   and   the   physical   fitness   test   of   the respondent   pertaining   to   his   height,   weight   and   chest measurement   and   to   declare   the   result   after   completing   the process.   The   case   put   forth   was   that   the   appellants   had   not adhered   to   the   requirement   contemplated   under   the   Uttar Pradesh   (Civil   Police)   Constable   and   Head   Constable   Rules, 2008. According to the respondent, as per rule, a call letter was required   to   be   issued.   Since,   such   call   letter   has   not   been issued   to   the   respondent   he   was   unable   to   take   part   in   the process   of   document   verification   and   physical   fitness  test.   The Learned   Single   Judge   though   did   not   record   a   finding   with regard   to   there   being   violation   or   non­compliance   of   any   rule, had   arrived   at   the   conclusion   that   there   was   inadvertence   on part   of   the   respondent   since   an   applicant   would   not   have deliberately   not   participated   in   the   process   of   recruitment.   In 3 that   circumstance,   as   a   matter   of   equitable   consideration,   the Learned Single Judge had directed the appellants to permit the petitioner  to appear for the document verification and physical fitness   test   for   the   post   of   Constable   in   pursuance   to   the recruitment advertised in the year 2015.  4. The   appellants   herein,   claiming   to   be   aggrieved   by   such direction   issued   by   the   Learned   Single   Judge   filed   an   intra court appeal in Special Appeal No.366/2019 before the Division Bench  of the High Court. The  Division  Bench  having  extracted the   portion   of   the   observations   made   by   the   Learned   Single Judge   wherein   an   equitable   consideration   was   made,   has further indicated that there is no dispute to the fact that except for   the   SMS   sent   to   the   respondent   no   other   mode   of information   was   sent   and   in   that   view   the   Division   Bench approved   the   direction   issued   by   the   Learned   Single   Judge whereby an opportunity has been granted to the respondent to appear for the document verification and physical fitness test. It is in that view, the appeal was dismissed. 5. Mr.   Pradeep   Misra,   learned   counsel   representing   the appellants   while   assailing   the   order   passed   by   the   Learned 4 Single   Judge   as   also   the   Division   Bench   has   contended   that keeping in view the large number of candidates and the process to be completed, the candidates were intimated by sending SMS to appear for the document verification and the physical fitness test.   It   is   his   further   contention   that   the   negligence   of   the respondent in not responding to such SMS by appearing for the further   process   should   be   to   his   own   detriment   and   cannot interfere   with   the   process   of   selection   which   has   been completed. It is pointed out that the physical standard test had been held as far back as on 17 th , 18 th  and 19 th  September 2018. At   this   belated   stage,   no   indulgence   can   be   shown   when admittedly the SMS had been received by the respondent on the mobile no.8394959934 which was furnished by him. Reference is   made   to   the   information/notification   dated   15.05.2018 wherein   the   details   of   the   process   of   selection   had   been indicated and the candidates had also been notified therein that the  result is  available on  the  website,  the details  of which was furnished.   The   candidates   were   required   to   keep   track   of   the details of the selection process through the website. Hence the respondent   cannot   come   up   with   the   contention   as   has   been put   forth   by   him   herein.   It   is   contended   that   though   one 5 opportunity   had   been   granted   as   a   concession   to   about   151 candidates pursuant to direction issued by the Court, the said process   cannot   be   a   continuing   one,   as   and   when individuals/candidates   seek   to   reopen   the   selection   process time   and   again.   It   is   contended   that   the   Coordinate   Bench   of the   High   Court   in   another   writ   petition   had   rejected   a   similar claim   as   that   of   the   respondent   and   the   Division   Bench   had upheld the rejection. It is in that light contended that in respect of the selection process which was commenced in the year 2015 and   concluded   in   all   respects   in   the   year   2018,   request   for opportunity   at   this   belated   stage   ought   not   to   have   been entertained by the High Court. 6. Mr.   Sarvesh   Kumar   Dubey,   learned   counsel   for   the respondent on the other hand seeks to sustain the order passed by   the   Learned   Single   Judge   and   approved   by   the   Division Bench   of   the   High   Court.   It   is   his   contention   that   the   Rules contemplated   that  the   intimation   has   to   be   sent   through   post, but   no   such   intimation   was   issued   to   the   respondent.   It   is contended   that   the   mere   issue   of   SMS   intimating   the   date   of further   process   in   the   selection   would   not   be   sufficient.   He contends   that   the   mobile   number   would   be   furnished   by   the 6 candidates   at   the   time   of   making   an   application   and   in   the instant   case   since   about   3   years   had   elapsed   from   the   date   of the   application,   there   could   be   no   assumption   that   the candidate would possess the very same mobile connection and the   number.   In   that   light,   it   is   contended   that  the   appropriate course   to   ensure   proper   service   would   be   through   postal intimation, which had not been done in the instant case. It is in that background, the Learned Single Judge as also the Division Bench   has   arrived   at   the   conclusion   that   an   opportunity   is required to be furnished as the employment opportunity should not   be   jeopardized.   He   therefore,   seeks   that   this   appeal   be dismissed. 7. In   the   light   of   the   rival   contentions,   having   perused   the order passed by the learned Single Judge as also the conclusion reached   by   the   Division   Bench   of   the   High   Court,   it   would indicate   that   the   High   Court   has   not   granted   the   relief   to   the respondent   by   recording   a   finding   with   regard   to   the   non­ compliance   of   any   requirement   envisaged   under   the   Rule   or procedure   provided   in   the   advertisement   calling   for applications. The Rule as referred to by the learned counsel for the   respondent   mentions   that   the   intimation   is   to   be   provided 7 by postal communication or any other mode. In that view, there is   no   bar   in   intimating   the   candidates   through   SMS,   more particularly when large number of candidates had to appear in the   subsequent   process   and   majority   of   the   candidates   have appeared   for   document   verification   and   physical   fitness   test pursuant to intimation by SMS. Even, so far as the respondent is   concerned,   it   is   not   his   case   that   he   had   not   received   the SMS.   It   is   only   a   technical   contention   that   he   ought   to   have been   intimated   through   postal   communication.   When   a requirement   is   stated   in   the   application   to   provide   the   mobile number, it is with a purpose to communicate and in the instant case,   the   appellants   have   sent   the   SMS   to   the   very   number which had been furnished by the appellant.  8. Though,   the   learned   counsel   for   the   respondent   vaguely contended that a person may not retain the same number after a long lapse of time, no material has been brought on record to indicate   that   the   respondent   did   not   possess   the   said   mobile connection   as   on   the   date   the   SMS   was   sent.   Further,   the argument   as   put   forth   by   the   learned   counsel   for   the respondent   that   one   may   not   retain   the   same   number   after lapse of long time would hold good even for the address which 8 is furnished for issue of postal communication. In a given case, the   person   may   not   reside   in   the   same   address   which   is furnished for communication as it existed when the application is   made.   In   such   circumstance,   it   is   for   the   candidate   to intimate   any   change   to   the   authorities,   since   such   change would be within the knowledge of the candidate and it is in his or   her   own   interest   such   intimation   is   to   be   made.   In   the instant case, when there can be no dispute that the respondent was in possession of the  same mobile connection,  the detail of which was furnished in the application and the SMS had been sent to the respondent, the respondent having not acted on the same   cannot   at   his   own   convenience   make   request   to   be permitted   to   participate   in   the   selection   process   which   has already   concluded,   not   having   utilized   the   opportunity   which was available to him. 9. Further,   from   the   very   nature   of   consideration   made   by the High Court, it is seen that it was the casual attitude of the respondent   which  had  brought   about   the   situation   though   the High  Court  has  mildly  put  it  as, inadvertence and provided an opportunity.   It   is   no   doubt   true,   that   as   contended   by   the respondent   in   the   objection   statement,   an   opportunity   was 9 granted   to   about   151   candidates   to   take   part   in   the   selection process   as   indicated   in   the   notice   dated   14.01.2019   issued pursuant   to   directions   issued   by   the   High   Court   in   the   writ petitions   which   were   filed.   It   is   to   be   noticed   that   the respondent was not vigilant at the earliest point in time but it is only after such consideration had been made by the High Court and   an   opportunity   was   granted   to   certain   other   persons,   the respondent   had   chosen   to   file   the   writ   petition   by   merely contending   that   he   had   made   a   request   to   permit   him   to   take part   in   the   process   on   15.01.2019   and   he   had   not   been permitted. 10.   In   that   background,   it   is   to   be   noted   that   another learned   Single   Judge   of   the   High   Court   in   a   similar circumstance had dismissed Writ Petition No.3647 of 2019 filed by one Radha Sharma seeking similar relief and the said order was   upheld   by   the   Division   Bench   in   Special   Appeal   Defective No.903   of   2019.   The   order   of   the   learned   Single   Judge   was dated 13.05.2019. In any event, though indulgence was shown in   the   earlier   cases,   a   line   has   to   be   drawn   at   some   stage   as otherwise,   the   recruitment   process   undertaken   by   the competent authorities would be meaningless without a time line 10 and   the   next   recruitment   process   will   also   get   effected   since determination   of   the  number   of   vacancies  for   the  next   process will keep fluctuating. The process herein had commenced in the year   2015   and   the   document   verification   along   with   the physical fitness test was held in 2018. Several candidates who were   permitted   pursuant   to   the   order   of   the   High   Court   had taken   part   in   early   January   2019.   Since,   sufficient   time   has elapsed   thereafter   it   would   not   be   appropriate   to   make   an exception   in   the   case   of   the   respondent   at   this   stage   as otherwise the trickle would continue. 11. We   are   therefore   of   the   opinion   that   the   learned   Single Judge   as   also   the   Division   Bench   of   the   High   Court   was   not justified   in   their   conclusion.   The   order   dated   12.03.2019 passed by the learned Single Judge in W.P No.693 (SS) of 2019 and   the   order   dated   29.08.2019   passed   in   Special   Appeal Defective   No.366   of   2019   by   the   Division   Bench   are   set   aside. Consequently,   the   Writ   petition   No.693   (SS)   of   2019   titled Pankaj Kumar vs. State of U.P. and Ors. stands dismissed. 12. The appeal is allowed with no order as to costs. 11 13. Pending application, if any, stands disposed of. ..…………………….….………………………J. ( DR. DHANANJAYA Y. CHANDRACHUD )                                          …………………….……………………….J.    (A.S. BOPANNA) New Delhi, November 18, 2021  12