/2022 INSC 0188/ REPORTABLE IN THE SUPREME COURT OF INDIA CIVIL   APPELLATE   JURISDICTION CIVIL APPEAL NO. 1908 OF 2022 ( ARISING OUT OF SPECIAL   LEAVE   PETITION   (C)   NO. 4173   OF   2020 ) MANDEEP KUMAR AND OTHERS ….APPELLANT(S) VERSUS U.T. CHANDIGARH & OTHERS ….RESPONDENT(S) JUDGMENT J.K.        Maheshwari,        J . Leave granted. 2. The   instant   appeal   arises   out   of   the   judgment   dated 17.01.2020,   passed   by the High Court of Punjab & Haryana in   Civil   Writ   Petition   No.   24383   of   2016,   whereby   the aforesaid   Writ   Petition   was   dismissed   on   the   basis   of statement   made   by   learned   Additional   Advocate   General   of the   State   of   Punjab   regarding   the   decision   taken   by   the authorities   to   re­advertise   the   unfilled   posts   of   Elementary Trained   Teachers (in   short  “ETT”)  afresh  and  to  fill  up  it  in accordance   with   law.   Being   aggrieved   by   the   said judgment, the appellants have  preferred   the   instant  appeal.  1 3. The   controversy   in   nutshell   brought   by   way   of   suo moto PIL registered by the High Court of Punjab & Haryana pertained   to   inaction   of   the   State   of   Punjab   in   filling   up   of vacancies   of   ETT,   which   were   advertised   vide   two   separate advertisements   dated   08.11.2015   and   30.07.2016.   In   the abovesaid advertisements, total of 4500 and 2005 vacancies of   ETT   were   notified   under   various   categories   inclusive   of SC/ST,   OBC,   freedom   fighter,   handicapped   etc. respectively. After entertaining the Public Interest Litigation and   as   per   the   interim   directions   of   the   High   Court,   the posts   of   ETT   had   been   filled   up   as   per   merit   and   category wise.   But   due   to   not   having   selected   eligible   candidates   of SC/ST category those posts remained vacant. Now, it is the grievance of the appellants that the unfilled posts of SC/ST category   may   be   filled   from   the   eligible   candidates   of Backward Class category, directing interchangeability of the said vacant posts.   4. The   facts   as   put   forth   in   appeal,   the   appellants   have applied   for   the   post   of   ETT   i n   the   category   of   B ackward Class. Pursuant to the advertisement, selection process was carried   out   and   appointment   letters   were   issued   to   the 2 selected   candidates.   All   the   notified   posts   of   Backward Classes   have been   filled   up merit wise after the direction of the High Court.  In the said  process of selection, 595 posts of SC/ST   category   remained   unfilled   on   account   of   “non­ availability”   of   eligible   candidates   in   the   said   category.   The appellants   herein   are   claiming   appointment   against   those vacant   posts   of   SC/ST   category   on   the   anvil   of   policy instructions   regarding   “Reservations   of   vacancies   in   State Government   Services   of   members   of   Backward   Classes”, issued   by   State   of   Punjab   vide   letter   no.   “1945­WG­54­ 17246,   dated   17.03.1954   (hereinafter   to   be   referred   to   as Policy   letter   No.17246).   The   aforesaid   Policy   letter   provide for   “de­reservation/   interchangeability”   of   the   post   from SC/ST   category   to   OBC   category   or   vis­à­vis   in   a contingency of non­availability of eligible candidates belongs to   SC/ST   or   OBC,   as   the   case   may   be.     The   appellants submitted   various   representations   to   the   concerned authorities   on   the   basis   of   the   said   Policy   letter   for interchangeability of the   posts of SC/ST into OBC category, which   as   per   appellants   was   not   considered   in   a   right perspective.   Now   by   order   impugned   as   per   the   statement 3 made   by   the   State   Government   those   posts   are   being   re­ advertised, without redressing their grievance.  5. Mr.   P.S.   Patwalia,   learned   senior   counsel   for   the appellants   contends   that   against   un­filled   posts   of   SC/ST category   in   terms   of   instructions   issued   vide   Policy   letter No.   17246   interchangeability   of   the   post   from   SC/ST   to OBC category is permissible.   Sub­section 2 of Section 7 of The   Punjab   Schedule   Castes   and   Backward   Classes (Reservation in Service) Act, 2006 (for short “the 2006 Act”) does   not   restrain   the   State   Government   to   fill   up   the   un­ filled   vacant   post   of   SC/ST   category   by   OBC   category   by interchanging   the   same.   The   respondent­State   despite   an order of the High Court has rejected the claim, relying upon the   instructions   issued   vide   letter   No.   1945­WG­54/17248 dated   17.3.1954   (hereinafter   to   be   referred   to   as   “Policy letter   No.   17248”)   on   2.8.2019,   though   it   is   not   applicable to the subject in context. This fact was brought to the notice of   the   Court,   however   an   order   was   passed   on   2.12.2020, directing   the   respondent   to   pass   order,   strictly   in accordance   with   the   penultimate   paragraph   of   the   order dated 07.09.2018 of the High Court within four weeks.  The 4 State   Government   again   vide   order   dated   11.12.2020, rejected   the   claim   mentioning   the   incorrect   fact   of withdrawal of instructions of the Policy letter No. 17246. In fact,   the   said   instructions   were   restored   vide   letter   No. 1346­SW1­74/11491   dated   June   20,   1974   and   is   in existence.     Thus,   the   State   Government   sit   tight   over   the matter   ignoring   their   own   policies   and   making   attempt   to rely   the   instructions,   having   no   application   in   the   issue. After   passing   the   impugned   order   dated   17.1.2020   and during pendency of the present appeal, fresh advertisement to   fill   up   the   Posts   of   ETT   has   been   issued   without ventilating   the   grievance   of   the   appellants   regarding interchangeability   of   the   posts   and   to   consider   the appellants for appointment on the above said Posts. 6. Per   contra,   Mr.   Karan   Bharihoke,   learned   counsel representing   the   respondent   Nos.   2   to   4   contends   that   as per Section 7 of 2006 Act, de­reservation is not permissible. In   terms   of   the   provisions   of   the   2006   Act   and   the instructions   issued   by   the   State   Government,   the   claim   of the appellants has been reconsidered by the Department of Social   Justice,   Empowerment   and   Minority,   and   vide   reply 5 dated   5.1.2021   rejected   the   claim   of   the   appellants.   It   is urged   that   by   issuing   the   fresh   advertisement,   the   process to fill up of the vacant posts of ETT in the State has started, however the High Court has not committed any error while passing   the   order   impugned.   The   State   Government   in compliance to the order of the High Court is duty bound to fill up the vacant posts of ETT as expeditiously as possible, therefore now process of selection has been started.   7. After having heard learned counsel for the parties and on   perusal   of   the   facts   of   the   present   case,   it   is   apparent that to fill up the posts of ETT, advertisements were issued on   9.11.2015   for   3522   posts   and   vide   corrigendum   dated 13.1.2016, additional 978 posts were again notified making the   total   posts   4500.   In   another   set   of   process   of recruitment, by subsequent advertisement dated 30.7.2016, 2005   posts   of   ETT   were   notified.   Appellants   applied   under both   the   advertisements   and   undergone   the   process   of selection   for   the   posts   of   ETT,   and   also   found   place   on merit.   8. The Public Interest Litigation came to be registered by 6 High   Court   because   certain   applicants   belonging   to   the Backward   Class   category   protested   by   holding   out   threats   to commit   suicide  against  the  inaction   of the  State   of Punjab. As per   the   protestors,   they   had   qualified   their   t est   a n d   were eligible   for   appointment   as   E T T . They further insisted that a   meeting   be   held   regarding   their   demands   with   the   Chief Minister   of   Punjab.   The   said   incident   gathered   media attention,   whereafter,   the   High   Court   of   Punjab   and Haryana   took   “suo­moto”   cognizance   on   the   issue   on judicial   side   treating   it   as   Public   Interest   Litigation, registering the same i.e., as CWP. No. 24383 of 2016.  9. The said writ petition was disposed by the High Court vide order dated 23.12.2016 with the following directions: “ We   are   of   the   view,   that   the   methods   adopted   by   the protesters are unfortunate, improper and incorrect .  It is to   be   noticed   that   at   one   stage   the   persons   protesting had   stated   that   once   the   process   was   initiated,   they would   end   their   protest   and   now,   even   appointment letter   is   being   offered,   but   one   of   the   protesters   is somewhat   unrelenting .   In   the   circumstances,   the further   continuation   of   the   Court   proceedings   may   not be proper.   However,   the matter was taken up as it was viewed   that   the   protesting   youth   may   not   loose   their lives by their misplaced notions and for this they needed counselling and guidance . Ms.   Tanu   Bedi,   Advocate   (Amicus   Curiae)   has emphasized that the matter be kept pending for laying down   guidelines   in   future   in   such   cases.     Though   we would have liked to do so   but for the present, it would be just and expedient to put a quietus to the matter so 7 that   the   person   protesting   can   climb   down   from   the tower   and   seek   his   appointment   as   Elementary Teacher after complying with the necessary formalities . Besides,   the   State   shall   continue   with   its   process   of offering   appointment   letters   to   the   Elementary Teachers whose turn on merit has reached   so that the recruitment   process   against   the   4005   and   the   2005 posts   of   Elementary   Teachers   is   completed   and   the vacant posts are filled .    Mr. H.C. Arora, Advocate as also Mr. Jagmohan Singh Bhatti,  Advocate (Amicus curiae)  and Ms. Tanu  Bedi, Advocate (Amicus Curiae) State that they shall jointly file a PIL in this regard.  They may do so.  The present petition is, accordingly disposed of.” 10. Thereafter, C.M. No. 5766 of 2017 was filed before the High   Court   on   3.4.2017   by   the   appellants   informing   about the   subsequent   developments   which   transpired   after passing   the   said   order.   The   response   was   sought   from   the Director,   Public   Instruction   (Elementary   Education).   A comprehensive   affidavit   was   filed   apprising   about   the vacancies and the steps taken by the Department of School Education   for   de­reservation/interchangeability   of   the   post of Schedule Caste/Tribe category to OBC category.  11. As per the response, it is not disputed that 595 posts of   SC/ST   category   are   not   yet   filled   due   to   non­availability of the eligible candidates in the said category.  It is also not disputed that out of the said process of selection, about 100 eligible candidates of OBC category were available. It is said 8 the   Suo   Moto   Writ   Petition   No.   24383   of   2016   was registered   to   maintain   law   and   order   situation   due   to   the protest   raised   by   unemployed   youths   climbed   on   tower   on account of not filling the posts of ETT. It was further stated that   merit   candidates   of   Backward   Classes   have   already been   appointed   on   the   vacant   posts   of   the   said   category. Now they are claiming interchangeability of the 595 unfilled posts of SC/ST category to Backward Class category as per the  Policy  letter  No. 17246. It  is  further   urged Section 7  of the   2006   Act   confers   powers   to   the   State   Government   to take decision if expedient in public interest.  12. On   perusal   of   record,   it   reveals   the   High   Court   vide order   dated   9.2.2018   directed   the   Department   of   Welfare, Government of Punjab to take a decision on the letter of the Department of School Education affording due opportunity of hearing to the applicants.   The High Court also granted time   to   the   candidates   of   Backward   Class   category   to   file the fresh representation for consideration. There after vide order   dated   9.5.2018   passed   by   the   Principal   Secretary, Department   of   Welfare   of   Scheduled   Castes,   Backward Classes and Minorities, these representations were rejected 9 relying on the instruction letter No. 17248. It is true those instructions   were   not   applicable   and   they   had   to   consider the   Policy   letter   No.   17246,   relevant   on   the   issue.   There after   High   Court   vide   order   dated   7.9.2018   directed   the State   Government   to   pass   a   fresh   order   in   terms   of   the Policy   letter   No.   17246.     The   State   Government   filed   the reply   by   way   of   additional   affidavit   before   the   High   Court and   said   that   Department   of   Social   Welfare,   Punjab   vide letter   dated   4.10.2018   declined   to   interchange   the   vacant post   of   SC/ST   category   to   the   Backward   Class.   In   the meantime,   Writ   Petition   (PIL)   No.   108   of   2019   was   filed before the High Court making prayer to issue the direction to   the   State   of   Punjab   to   fill   up   the   said   vacant   posts   of Scheduled   Caste   category,   which   was   disposed   of   vide order   dated   15.05.2019.   The   application   filed   by   the appellants   in   the   said   Writ   Petition   for   modification   was also   disposed   off   observing   that   while   passing   the   order, the appellants/applicants may also be given an opportunity of   hearing.   Thereafter,   Director,   Education   Department   on 16.8.2019   wrote   a   letter   to   the   Principal   Secretary,   Social Justice,   Empowerment   and   Minorities   (Reservation   Cell) 10 seeking   guidance   regarding   interchangeability.     The Department   of   Social   Justice,   relied   upon   the   order   dated 9.5.2018 and said the interchangeability of the posts is not permissible. The High Court after the response, passed the order impugned dated  17.01.2020   dismissing   the   writ   petition   with   the   following observations: “Having   perused   the   record,   it   is   also   observed   that   a public   interest   litigation   CWP   ­PIL   ­108­2019   was   filed before   this   Court   praying   for   issuance   of   a   direction   to the State of Punjab to fill up the aforesaid vacant posts of   Schedule   caste   category,   which   petition   has   been disposed   of   by   this   Court   vide   order   dated   15.5.2019 directing   the   State   of   Punjab   to   consider   the representation   of   public   interest   petitioners.     IT   is further   observed   that   a   miscellaneous   application   was filed   by   certain   OBC   candidates   seeking   recall   and modification   of   the   direction   issued   by   this   Court   on 15.05.2019  in  CWP­PIL­108­2019,  which  has  also  been disposed of by this Court by order dated 30.5.2019 with a modification that the applicants would also be granted hearing by the authorities while taking a decision. The   respondents   in   their   additional   affidavit   have placed order dated 02.08.2019 on record passed by the Director,   Education,   Punjab,   in   compliance   with   the order passed by this Court in Public Interest Litigation as  well  as  the   order   of   modification  dated   30.05.2019. From   a   perusal   of   the   same,   it   is   evident   that   the authorities have examined the issue and have rejected the claim of the applicants. The learned Additional Advocate General, appearing for 11 the   State   of   Punjab   submits   that   the   authorities   have now   taken   a   decision   to  re­advertise   the   posts   and   fill up the same in accordance with law. In   view   of   the   aforesaid   facts   and   events   that   have transpired,   we   do   not   find   any   reason   to   keep   the present  petition pending which was initiated suo moto by this Court on account of the illegal mode of protest adopted   by   certain   persons.     More   so,   in   view   of   the fact that the issue that was subsequently taken up by this   Court   in   the   present   case,   has   already   been addressed and appropriate orders have been passed in CWP­PIL­108­2019.    In the circumstances, as nothing further   survives   for   decision   in   the   present   suo   moto writ petition, the same is accordingly dismissed, taking the   statement   of   the   learned   Additional   Advocate General, Punjab on instructions from Ms. Malka Rani, Senior   Assistant,   DPI(EE)   on   record,     that   they   are taking   up   steps   for   filling   up   the   posts   in   accordance with law, including the steps of examining the issue of seeking   dereservation,   if   so   advised,   as   contained   in Section   7(2)   of   the   Punjab   Scheduled   Castes   and Backward Classes (Reservation in Service) Act, 2006. In   view   of   the   aforesaid   discussion,   as   the   petition   is dismissed no further orders are required to be passed by   this   Court   in   the   applications   filed   by   the applicants.” 13. On   filing   the   present   appeal   and   after   issuance   of notice, indeed on 2.12.2020 this Court passed the following order “Having   heard   Shri   P.S.   Patwalia   and   Shri   Bharihoke   at same   length,   it   appears   clear   to   us   that   the   High   Court order dated 07.09.2018 in particular: “Learned   State   counsel   prays   for   time   to   seek instructions and to file an affidavit in this regard. In   case   it   is   found   that   the   earlier   order   passed was   based   on   instructions   issued   vide   letter   No. 1945­WG­54/17248   dated   17.3.1954,   then   the respondent­Department   shall   pass   a   fresh   order on   the   basis   of   the   instructions   vide   letter   No. 1945­WG­54­17246 dated 17.3.1954.” 12 has   not   yet   been   complied   with.     We   had   been   shown   an order   dated   02.08.2019   which   merely   reiterates   the 07.09.2018   order   without   the   Government   applying   its mind to the penultimate paragraph of the High Court order dated 07.09.2018 set out hereinabove. We   therefore,   direct   the   respondent   to   pass   an   order strictly   in   accordance   with   the   penultimate   paragraph   of order dated 07.09.2018 within four weeks from today. The interlocutory application is disposed of accordingly. Application for impleadment is dismissed as withdrawn.” 14. In   response   to   the   order,   the   additional   affidavit   is filed   before   this   Court,   inter   alia,   contending   that   the interchangeability of the posts of SC/ST category of ETT to OBC   category   is   not   permissible   with   regard   to   the instructions   contained   in   Policy   letter   No.   17246,   it   is   said those instructions have already been withdrawn. It is stated that the de­reservation/ interchangeability of the post from SC/ST   category   to   OBC   category   is   not   permissible   as   per Section 7 of 2006 Act.   15. In   this   regard   to   appreciate   the   arguments,   the provision  of  Section  7 of  2006 Act  is required to  be quoted for ready reference, which is reproduced as thus: “7.    De­reservation  of  reserved  vacancy.  – (1)  There  shall be   no   de­reservation   of   any   reserved   vacancy   by   any appointing authority in any establishment, which is to be 13 filled up by direct recruitment or by promotion.   In case, a   qualified   or   eligible   Scheduled   Castes   or   Backward Classes candidate, as the case may be, is not available to fill up such vacancy, in that situation, such vacancy shall remain unfilled. (2)       Notwithstanding   anything   contained   in   sub­section (1), if, in the public interest, it is deemed necessary to fill up   any   vacancy   referred   to   in   that   sub­section,   the appointing   authority   shall   refer   the   vacancy   to   the Department   of   Welfare   of   Scheduled   Castes   and Backward   Classes   for   de­reservation.     Upon   such reference, the Department of Welfare of Scheduled Castes and   Backward   Classes   may,   if   it   is   satisfied   that   it   is necessary   or   expedient   so   to   do,   by   order   in   writing,   de­ reserve   the   vacancy,   subject   to   the   condition   that   the vacancy so de­reserved, shall be carried forward against a subsequent unreserved vacancy.  “ 16. From the bare reading of the aforesaid, it is clear that de­reservation of any reserved vacancy which is to be filled up by direct recruitment or by promotion cannot be done by the   appointing   authority.   In   case   due   to   non­availability   of the   eligible   candidates   of   any   of   the   category,   the   posts remain unfilled, the appointing authority may request to the Department   of   Welfare   of   Scheduled   Castes   and   Backward Classes   for   de­reservation   of   the   said   unfilled   vacancy.   On such   request   after   recording   satisfaction,   if   necessary   or expedient in the public interest, subject to the condition to carry   forward   the   said   vacancy   against   subsequent unreserved   vacancy   the   order   may   be   passed   by   the   said 14 department.  17. In   this   context,   the   instructions   issued   vide   Policy letter No. 17246 are also relevant, which are extracted and reproduced as thus: “Government   have   now   decided   that,   on   the   basis   of their  population, an additional 2 per  cent of vacancies in   the   State   Government   services   should   also   be reserved   for   members   of   the   ‘Backward   Classes’   and that   before   vacancies   reserved   for   Backward   Classes are thrown open to others, they  should first be offered to candidates  of  Scheduled  Castes/Tribes,  if  available. In the same way, before vacancies meant for Scheduled Castes/Tribes   are   thrown   open   to   others   owing   to unavailability   of   suitable   candidates,   they   shall   be offered first to the backward classes.” 18. The   aforesaid   Policy   letter   was   withdrawn   vide   letter No. 13565­4WGI­64/23892 dated 11 th  November, 1964, but it was again restored adding some conditions vide letter No. 1346­SW1­74/11491   dated   20.06.1974;   the   relevant extract of such instruction is also reproduced as thus: “I am directed to refer to the subject noted above and to say that prior to 11 th   November, 1964, in the event of   non­availability   of   Scheduled   Castes/Tribes candidate against a reserved vacancy, preference was given to Backward Classes candidates and vice versa, over   other   general   candidates.     This   inter­ changeability   of   reserved   vacancies   was   withdrawn   – vide   para   4   of   Punjab   Government   letter   No.   13565­ 4WG1­64/23892 dated 11 th  November, 1964, with the result   that   if   a   reserved   vacancy   is   not   filled   by   the candidate   belonging   to   the   particular   category   for which it is reserved it is carried forward in accordance with   the   current   instructions,   or,   if   this   is   not possible, it is thrown open to other generally. 15 2. This matter  has been engaging  the attention of Government   for   some   time   past  and   it   has   now   been decided   that   after   the   carry   forward   rule   has   been exhausted   and   a   suitable   scheduled   cast   candidate has still not become available, a vacancy reserved for this   category   should   first   of   all   be   offered   to   a candidate   belonging   to   the   Backward   Classes,   before it   is   thrown   open   for   general   recruitment.     In   case   a Backward   Class   candidate   avails   of   such   a   vacancy, the   vacancy   properly   reserved   for   a   Backward   Class candidate   later   in   the   roster   would   then   go   to   a Scheduled Caste candidate instead. 3. The   receipt   of   this   communication   may   please be acknowledged. 19. The   clarification   as   issued   vide   letter   No.   2/246/78­ SW3/7416   dated   10.12.1979   written   by   the   Secretary   to Government   of   Punjab,   Scheduled   Caste   and   Backward Classes   to   all   heads   of   Departments   is   also   relevant however, reproduced as under: “ Subject:   Reservation   in   services   for   members   of Scheduled   Castes   and   Backward   Classes­ Interchangeability of reserved posts between them . I   am   directed   to   invite   a   reference   of   Punjab Government letter No. 1346­SW1­74/11491 dated 20 th June, 1994 and letter No. 771­SW1­76 dated 6 th   April, 1976,   on   the   subject   noted   above,   and   to   say   while giving  the   benefits  of   interchangeability   to  a   backward Class candidate and vice­versa, the Department do not obtain   no­objection   certificate   from   the   Department   of Welfare   of   Scheduled   Castes   and   Backward   Classes despite clear provision in the instructions.   To make it clear, under the instructions, no­objection certificate is a must before the vacancy meant for Scheduled Castes person   is   offered   to   a   Backward   Class   candidate   and vice­versa. 2. Its receipt may please be acknowledged.” 16 20. From   the   above   it   is   clear   that   as   per   Section   7   of 2006   Act,   de­reservation   for   the   reserved   vacancy   by   the appointing   authority   is   restricted.   The   said   de­reservation may   be   possibly   directed   by   the   Department   of   Welfare   of Scheduled Castes and Backward Classes if it is expedient in public   interest   after   recording   satisfaction   for   such   de­ reservation.   In   the   said   contingency   the   department   shall pass an order assigning those reasons. Thus, in the context of   2006   Act   also   the   de­reservation   or   interchangeability may be possible with a rigour to exercise such power by the department,   namely;   Department   of   Scheduled   Castes   and Backward   Classes   and   not   by   appointing   authority.   If   we examine the Policy letter No. 1945­WG­54­17246 which was withdrawn   on   11.11.1964,   later   restored   vide   letter   dated 20.06.1974 makes it clear that those instructions are not in contravention of the provisions of Section 7 of the 2006 Act; in fact, it is as per  the spirit of the 2006 Act. Therefore, in the   net   result,   the   interchangeability   of   the   vacant   unfilled posts   of   SC   category   may   be   possible   due   to   not   having eligible candidates by the department concerned but not by appointing   authority.   In   the   said   context,   the   letters 17 returned   by   the   Education   Department   in   favour   of   the appellants   to   the   department   concerned   are   not   of   much relevance   in   particular   when   the   department   concerned have   not   agreed   upon   the   request   of   interchangeability   of the   unfilled  posts   of  SC/ST   category   and  refused   to  accept the   request   of   the   appointing   authority.   In   addition   to   the aforesaid   it   is   required   to   be   observed   in   the   manner   in which the protest was started by the candidates of the OBC category   was   not   justified.   The   High   Court   has   rightly observed   that   steps   taken   by   the   protestors   were unfortunate, improper and incorrect. The suo moto PIL No. 108­2019   was   entertained   to   save   the   life   of   protesting youth, and it should not be influenced by misplaced notions and   they   may   be   counselled   or   guided   by   the   authorities. However,   after   issuing   the   direction,   the   candidates   of   the OBC   category   were   appointed   in   terms   of   their   merit. Thereafter,   by   filing   the   miscellaneous   applications   and subsequent   writ   petitions   the   relief   to   fill   up   the   vacant posts   of   SC/ST   category   from   the   candidates   of   the Backward Classes has been pressed upon, which has been rejected   by   the   High   Court   by   the   order   impugned.   At   this 18 stage it cannot be lost sight that the merit list was prepared in   furtherance   to   the   advertisement   of   the   year   2015­2016 and   to   accommodate   the   candidates   of   the   said   merit   list. Thereafter   interchangeability   for   unfilled   595   vacancies   of SC/ST   category   has   been   prayed   for.   In   our   considered opinion, issuance of such direction after 6 years of notifying the   selection   list   for   filling   up   the   unfilled   vacancies   of SC/ST   category   by   OBC   would   be   wholly   unjustified.   In addition, the selection list prepared in the year 2016 would not   survive   after   the   lapse   of   a   long   time   to   fill   up   the vacancies   after   interchangeability.     It   is   to   observe   that rejection   of   claims   of   appellants   by   the   departmental authorities   relying   upon   wrong   instructions   or   mentioning incorrect fact of withdrawal of Policy letter No. 17246 would not confer any right to appellants to claim the reliefs. Such an   act   of   the   departmental   authorities   may   be   deprecated but   it   would   not   confer   any   right   to   the   appellants   to   seek direction   of   interchangeability   of   the   unfilled   595   posts   of ETT   of   SC/ST   category   to   OBC   category.   Therefore,   the argument advanced by learned senior counsel Mr. Patwalia in   this   regard   is   hereby   repelled.   As   stated   by   the 19 respondent, the process to fill up the vacant posts of ETT in the   state   has   already   been   advertised,   which   is   in accordance   to   law.   Therefore,   in   view   of   the   discussion made hereinabove, we are not inclined to grant the relief as prayed in this appeal. 21. In   view   of   the   foregoing   discussion,   we   are   not inclined   to   interfere   in   the   order   impugned.     Accordingly, this appeal stands dismissed. No order as to costs. ………………………….J. [ INDIRA BANERJEE ] ……………………………J. NEW DELHI ; [ J.K. MAHESHWARI ] MARCH 9, 2022. 20