/2022 INSC 0158/ /2022 insc 0158/ NON­REPORTABLE IN THE SUPREME COURT OF INDIA CIVIL APPELLATE JURISDICTION  CIVIL APPEAL NO.  1422 OF 2022 [Arising out of SLP(C) No. 24434 of 2019] SATYA DEV BHAGAUR & ORS.          ...APPELLANT(S) VERSUS THE STATE OF RAJASTHAN AND ORS. ...RESPONDENT(S) WITH CIVIL APPEAL NOS.  1426­1430 OF 2022 [Arising out of SLP(C) Nos. 7341­7345 of 2020] CIVIL APPEAL NOS. 1431­1437 OF 2022 [Arising out of SLP(C) Nos. 8155­8161 of 2020] CIVIL APPEAL NOS. 1438­1440 OF 2022 [Arising out of SLP(C) Nos. 13124­13126 of 2020] CIVIL APPEAL NOS. 1423­1425 OF 2022 [Arising out of SLP(C) Nos. 6142­6144 of 2021] J U D G M E N T B.R. GAVAI, J. 1. Leave granted.  2. In   the   lead   matter   in   this   bunch   of   appeals,   the appellants   assail  the   order   dated   13.08.2019,  passed  by   the 1 Division Bench of the High Court of Judicature for Rajasthan at   Jodhpur   (hereinafter   referred   to   as   the   “High   Court”),   in D.B.   Special   Appeal   Writ   No.   837   of   2019,   thereby   allowing the   appeal   filed   by   the   State   of   Rajasthan,   challenging   the order   of   the   Single   Judge   of   the   High   Court   dated 28.08.2018. The Single Judge of the High Court vide the said order   had   allowed   the   writ   petitions   filed   by   the   appellants and   directed   the   respondent­State   to   grant   bonus   marks   to the   appellants   herein,   who   have   worked   under   the   National Health   Mission   Schemes   (hereinafter   referred   to   as   “NHM”) and   National   Rural   Health   Mission   Schemes   (hereinafter referred   to   as   “NRHM”)   in   States   other   than   the   State   of Rajasthan.  3. Appellants  in   civil   appeals   arising   out   of   the   connected Special  Leave  Petitions  viz.,  SLP(C) Nos. 7341­7345 of 2020, SLP(C)   Nos.   8155­8161   of   2020   and   SLP(C)   Nos.   13124­ 13126   of   2020   are   similarly   situated   candidates,   who   were originally writ petitioners before the Single Judge of the High Court,   seeking   similar   reliefs   as   the   appellants   in   the   lead matter.   The   Single   Judge   had   dismissed   the   said   writ 2 petitions   vide   a   common   order   dated   29.08.2019.   The appellants herein preferred appeals before the Division Bench of   the   High   Court.   The   Division   Bench   vide   common   order dated   23.03.2020,   relying   on   the   impugned   judgment rendered   in   the   lead   matter,   dismissed   the   appeals.   Being aggrieved thereby, the appellants are before this Court. 4. The   appellants   in   civil   appeals   arising   out   of   SLP   (C) Nos.   6142­6144   of   2021   are   another   set   of   similarly   placed candidates.   They   have   approached   this   Court,   being aggrieved   by   the   judgment   passed   by   the   Division   Bench   of the   High   Court   dated   28.02.2019,   thereby   dismissing   their appeals,   challenging   the   order   dated   26.11.2018   passed   by the   Single   Judge,   whereby   two   separate   writ   petitions   were dismissed.   5. All these appeals are heard together.  6. For   the   sake   of   convenience,   the   facts   in   civil   appeal arising   out   of   SLP   (C)   No   24434   of   2019   are   referred   to   for consideration.  3 The   State   of   Rajasthan   has   framed   rules   known   as Rajasthan   Ayurvedic,   Unani,   Homeopathy   and   Naturopathy Services (Amendment) Rules, 2013 (hereinafter referred to as the “said Rules”). Rule 19 of the said Rules reads thus :  " 19.   Scrutiny   of   applications.­   The   Appointing Authority   shall   scrutinize   the   applications   received by   it   and   require   as   many   candidates   qualified   for appointment   under   these   rule   as   seem   to   it desirable for interview:  Provided  that  in  case  of  appointment   to  the  post  of Nurse Compounder Junior Grade, the merit shall be prepared   by   the   Appointing   Authority   on   the   basis of   marks   obtained   in   such   qualifying   examination specified in the Schedule appended to the rules and bonus   marks   as   may   be   specified   by   State Government   having   regard   to   the   length   of experience   on   similar   work   under   the   Government, Chief   Minister   BPL   Jeevan   Raksha   Kosh,   National Rural Health Mission, as the case may be. Provided further that the decision of the Appointing Authority,   as   to   the   eligibility   or   otherwise   of   a candidate, shall be final."  7. The   respondent­State   of   Rajasthan   has   issued   a notification   on   30.05.2018,   thereby   providing   that   such   of the candidate who had worked under the Government, Chief Minister   BPL   Life   Saving   Fund,   NRHM   Medicare   Relief Society,  AIDS  Control  Society,  National  TB   Control Program, 4 Jhalawar Hospital and Medical College Society, Samekit Rog Nirgrani Pariyojna or State Institute of Health Family Welfare (SIHFW),   would   be   entitled   to   bonus   marks   as   per   the experience   attained.   For   1   year   of   experience,   the   bonus marks will be 10, for 2 years of experience the bonus marks will   be   20   and   for   3   years   of   experience   it   will   be   30.   The advertisement also provided that only such of the candidates who   were   having   experience   certificate   from   the   competent authority   as   mentioned   in   the   said   advertisement   would   be entitled to the bonus marks.  8. The   appellants   herein,   who   have   the   experience   of working   under   the   NRHM   scheme   on   contract   basis   in different States, approached the High Court vide various writ petitions   seeking   a   direction   to   the   respondent­State   of Rajasthan   to   accept   the   experience   certificate   of   the petitioners   which   was   issued   by   the   NRHM   authorities   of different   States,   so   as   to   qualify   them   for   getting   the   bonus marks. The  Single Judge of  the  High  Court vide order   dated 28.08.2018,   allowed   the   said   writ   petitions   and   directed   the State   of   Rajasthan   to   grant   bonus   marks   to   the   appellants 5 who had worked under the NHM/NRHM schemes in different states. 9. Being   aggrieved   by   the   order   passed   by   the   Single Judge, the State of Rajasthan approached the Division Bench of the High Court. The Division Bench by the impugned order dated   13.08.2018,   allowed   the   appeal   by   holding   that   the intention of the State of Rajasthan was to confine the benefit of   award   of   bonus   marks   to   those   employed   in   the   schemes within the State of Rajasthan and not in other States. Being aggrieved thereby, the appellants are before this Court.  10. We   have   heard   Mr.   Rishabh   Sancheti,   Mr.   Himanshu Jain   and   Ms.   Alpana   Sharma,   learned   counsel   for   the appellants   and   Dr.   Manish   Singhvi,   learned   Senior   Counsel for the State of Rajasthan. 11. The   main   contention   of   the   appellants   is   that   a   plain reading of Rule 19 of the said Rules would clearly show that the experience of working anywhere in the country under the NHM/NRHM   schemes   would   be   sufficient   to   qualify   a candidate to get bonus marks. It is submitted that the work 6 which is being done by all the contractual employees working under the NHM/NRHM schemes in the State of Rajasthan is the same as that being done by the employees working under the   NHM/NRHM   schemes   in   the   other   States.   Learned counsel   submitted   that   basically   all   these   contractual employees are working as Nursing Assistants in ambulances. It   is   therefore,   submitted   that   the   Rule   19   of   the   said   Rules itself   enables   a   candidate   working   anywhere   in   the   country under   the   NHM/NRHM   schemes   to   qualify   to   get   the   bonus marks. The candidate cannot be deprived of the same on the ground   that   only   the   employees   working   under   the NHM/NRHM   schemes   in   the   State   of   Rajasthan   are   entitled to such benefit.  12. The   learned   counsel   for   the   appellants   submit   that,   to discriminate   between   employees   working   under   the NHM/NRHM   schemes   in   the   State   of   Rajasthan   as   against those   working   outside   the   State   of   Rajasthan,   is   without intelligible   differentia ,   not   having   the   nexus   with   the   object 7 sought to be achieved and as such, is palpably arbitrary and violative of Article 14 of the Constitution of India.  13. Dr.   Singhvi,   the   learned   Senior   Counsel   appearing   for the State of Rajasthan, per contra, submitted that if Rule 19 is read in proper prospective along with the advertisement, it will be clear that the benefit of bonus marks is available only to   the   employees   working   under   the   NHM/NRHM   schemes who   have   rendered   their   services   in   the   State   of   Rajasthan. He submits that Rajasthan is a vast State with different types of topographies. He further submitted that the object of Rule 19   is   only   to   give   additional   weightage   for   the   services rendered   by   the   contractual   employees   either   with   the   State Government or  under the schemes executed or implemented in   the   State   of   Rajasthan.   He   submitted   that   the   Division Bench   has   rightly   construed   this   aspect   and   allowed   the appeal filed by the State. 14. Rule   19,   which   has   been   reproduced   by   us   in   the beginning   itself,   provides   that   in   the   case   of   appointment   to the post of Nurse Compounder Junior Grade, the merit shall 8 be  prepared  by   the   Appointing   Authority   on   the   basis   of  the marks   obtained   in   such   qualifying   examination   specified   in the Schedule appended to the said Rules. It further provides that   bonus   marks   as   specified   by   the   State   Government, having   regard   to   the   length   of   experience   on   similar   work under   the   Government,   Chief   Minister   BPL   Jeevan   Raksha Kosh and National Rural Health Mission, would be added to the qualifying marks. 15. From the material placed on record, it appears that the policy of the State of Rajasthan is that while selecting Nurse Compounder Junior Grade, the bonus marks are to be given to   such   employees   who   have   done   similar   work   under   the State   Government   and   under   the   various   schemes.   The question   thus,   would   be   whether   such   bonus   marks   would also be available to the contractual employees working under the NHM/NRHM schemes in other States.  16. It is trite that the Courts would be slow in interfering in the  policy  matters,  unless the  policy   is found  to  be  palpably discriminatory   and   arbitrary.   This   court   would   not   interfere 9 with the policy decision when a State is in a position to point out that there is  intelligible differentia   in application of policy and   that   such   intelligible   differentia   has   a   nexus   with   the object sought to be achieved.  17. This   Court   in   the   case   of   Krishnan   Kakkanth   vs. Government of Kerala and others 1  has observed thus: “ 36.   To   ascertain   unreasonableness   and arbitrariness   in   the   context   of   Article   14   of   the Constitution,   it   is   not   necessary   to   enter   upon   any exercise   for   finding   out   the   wisdom   in   the   policy decision   of   the   State   Government.   It   is   immaterial whether   a   better   or   more   comprehensive   policy decision   could   have   been   taken.   It   is   equally immaterial if it can be demonstrated that the policy decision   is   unwise   and   is   likely   to   defeat   the purpose   for   which   such   decision   has   been   taken. Unless   the   policy   decision   is   demonstrably capricious   or   arbitrary   and   not   informed   by   any reason   whatsoever   or   it   suffers   from   the   vice   of discrimination or infringes any statute or provisions of   the   Constitution,   the   policy   decision   cannot   be struck down. It should be borne in mind that except for   the   limited  purpose   of   testing   a   public   policy   in the   context   of   illegality   and   unconstitutionality, courts should avoid “embarking on uncharted ocean of public policy”.” 1 (1997) 9 SCC 495 10 18. A   three­Judge  bench   of   this  Court   in   Sher   Singh  and Others vs. Union of India and Others 2  has observed thus: “As   a   matter   of   fact   the   courts   would   be   slow   in interfering with matters of government policy except where   it   is   shown   that   the   decision   is   unfair,   mala fide or contrary to any statutory directions.” 19. When Rule 19 is read with sub­clause (ii) of Clause 7 of the   advertisement,   the   policy   and   object   of   the   State   of Rajasthan   would   be   clear.   Sub­clause   (ii)   of   Clause   7   of   the advertisement   enlists   the   authorities   who   are   competent   to issue   experience   certificate   for   contractual   employees.   The list   would   reveal   that   most   of   the   competent   authorities   are the   authorities   who   are   heads   of   the   institution   like Government   Medical   College,   Government   Dental   College, Director, Public  Health,  All  Chief  Medical  and  Health   Officer of the State, All Primary  Medical Officers, etc. Insofar  as the NHM/AIDS   is   concerned,   the   competent   authority   is mentioned   as   Project   Director,   NHM/AIDS.   We   find   that reading ‘Project Director, NHM/AIDS’ to be a Project Director of   NHM/NRHM   anywhere   in   the   country   would   be   reading 2 (1995) 6 SCC 515 11 the   said   words   without   context.   When   sub­clause   (ii)   of Clause (7) of the advertisement mentions all other authorities who are the heads of the various establishments in the State of Rajasthan, the term ‘Project Director, NHM’ will have to be construed   as   ‘Project   Director,   NHM’   within   the   State   of Rajasthan. 20. Though   the   impugned   order   does   not   consider   this aspect in detail, it will be apposite to refer to the observation made   by   the   Division  Bench   of  the   High  Court   of   Rajasthan in   the   case   of   Jagdish   Prasad   and   Others   vs.   State   of Rajasthan and Ors. 3 : “From   perusal   of   the   record   made   available,   the Government   of   Rajasthan   has   conducted   several training   programmes   for   the   persons   working   even on   contractual   basis   and   under   different   schemes controlled   by   the   Government   of   Rajasthan   and Medi   Care   Relief   Society.   The   training   programmes mainly   pertain   to   the   peculiar   working   pattern   in the   rural   areas   of   the   State   of   Rajasthan   including tribal   and   arid   zones.   It   is   also   pertinent   to   note that   the   participation   in   such   trainings   is mandatory   and   non­joining   of   the   same   may   result into   non­renewal   of   service   contract.   The   persons working   with   Government   of   Rajasthan   and   Medi Care   Relief   Society   with   experience   similar   to   the work   of   Nurse   Grade­II   are   posted   at   different 3 D.B. Civil Writ Petition No. 12942/2015, dated 09.02.2016 12 hospitals   and   other   institutions   affiliated   with   the health   projects   and   as   such   these   persons   are having a special knowledge of working in the State. A   person   having   such   knowledge   certainly   forms   a class   different   than   the   persons   not   having   such experience   of   working   in   the   State.   It   is   also pertinent to note that the benefit extended is only a little weightage on basis of the length of service with experience   of   working   in   Rajasthan   and   not   the eligibility. A person having qualification eligibility is entitled   to   face   the   process   of   recruitment irrespective   of   having   any   experience   or   not.   The experience   gained   in   other   States   cannot   be compared   with   the   working   in   the   State   of Rajasthan as every State is having its own problems and   issues   and   the   persons   trained   to   meet   such circumstances stand on different pedestal.” 21. It could thus clearly be seen that the Division Bench in the   case   of   Jagdish   Prasad   (Supra)   after   considering   the record,   has   come   to   the   finding   that   the   Government   of Rajasthan   has   conducted   several   training   programmes   for the   persons   working   with   it   on   contractual   basis,   as   well   as under   different   schemes.   The   training   programmes   mainly pertain   to   the  peculiar   working  pattern   in   the  rural  areas  of the   State   of   Rajasthan   including   tribal   and   arid   zones.   The Division   Bench   has   further   come   to   a   finding   that participation in such a training is mandatory and non­joining 13 of the same would result in non­renewal of service contracts. It   has   been   held   that   persons   having   special   knowledge   in working in the State of Rajasthan form a class different than the   persons   not   having   such   experience   of   working   in   the State.   It   was   found   that   the   benefit   extended   by   the   State policy   was   only   that   of   giving   a   little   more   weightage   on   the basis   of   experience   and   all   the   candidates   were   required   to undergo   the   rigor   of   selection   process.   The   Division   Bench has   clearly   held   that   the   experienced   candidates   in   other States   cannot   be   compared   with   the   candidates   working   in the   State   of   Rajasthan,   as  every  State  has  its   own   problems and   issues   and   the   persons   trained   to   meet   such circumstances, stand on a different pedestal.  22. We   are   in   complete   agreement   with   the   aforesaid observations of the Division Bench. We find that the policy of the State of Rajasthan to restrict the benefit of bonus marks only   to   such   employees   who   have   worked   under   different organizations   in   the   State   of   Rajasthan   and   to   employees working   under   the   NHM/NRHM   schemes   in   the   State   of Rajasthan, cannot be said to be arbitrary.  14 23. It   is   further   to   be   noted   that   this   Court   in   the   case   of Sachivalaya   Dainik   Vetan   Bhogi   Karamchari   Union, Jaipur vs. State of Rajasthan and Others 4 , has upheld the policy   of   the   State   of   Rajasthan,   for   giving   weightage   for   the services rendered by the employees, where services were used by the State either temporarily or on  ad hoc  basis.  24. In that view of the matter, we do not find any reason to interfere   with   the   impugned   judgment.   The   appeals   are dismissed.  25. No order as to cost.  Pending application(s), if any, shall stand disposed of in the above terms. ……....….......................J. [L. NAGESWARA RAO] ..…....….......................J.       [B.R. GAVAI] NEW DELHI; FEBRUARY 17, 2022. 4 (2017) 11 SCC 421 15