/2022 INSC 0378/ NON­REPORTABLE IN THE SUPREME COURT OF INDIA CIVIL APPELLATE JURISDICTION  CIVIL APPEAL NO.11212 OF 2017 RAM CHANDRA     ...APPELLANT(S)   VERSUS STATE OF UTTAR PRADESH AND ORS.    ...RESPONDENT(S) J U D G M E N T  B.R. GAVAI, J.     1. The   appellant   has   filed   this   appeal   challenging   the judgment   and   order   dated   25 th   March,   2014,   passed   by   the Division Bench of the Allahabad High Court in the Writ Petition No.   17066   of   2014,   whereby   the   said   writ   petition   was dismissed.   2. The   facts   in   brief   giving   rise   to   the   present   appeal   are   as under: 1 3. The   Respondent­Bundelkhand   University   (hereinafter referred to as “the University”) had published an advertisement for making appointments to various posts of teaching faculty in the year 2002. 4. The   appellant   had   applied   in   response   to   the   said advertisement   and   was   interviewed   by   a   Selection   Committee, which   was   constituted   in   accordance   with   sub­section   (4)   of Section   31   of   the   Uttar   Pradesh   State   Universities   Act,   1973 (hereinafter referred to as ‘the 1973 Act’). 5. Though, the appellant was not found suitable for the post advertised,   he   came   to   be   appointed   as   a   Lecturer   (Geology) vide order dated 28 th  February, 2002.   6. Another advertisement came to be issued in the year 2002 for the post of Reader in the subject of Geology.   The Selection Committee,   which   was   constituted   in   accordance   with   the statutory   provisions,   found   the   appellant   suitable   and recommended   him   for   appointment   as   a   Reader   in   the   subject of   Geology.   The   Executive   Council   of   the   University,   in   its 2 meeting   held   on   1 st   February,   2003,   accepted   the   said recommendation.  The appellant was, accordingly, appointed as Reader in the subject of Geology. 7. It appears that after a long period following the appellant’s appointment,   certain   complaints   were   made   to   the   Hon’ble Chancellor   that   the   appe llant’s   appointment   was   not   in accordance   with   law.     The   Hon’ble   Chancellor   therefore, initiated  suo motu  enquiry under Section 68 of  the 1973 Act . In the enquiry, the Hon’ble Chancellor found that the appointment of   the   appellant   was   not   in   accordance   with   law   and   as   such, he issued an order dated 3 rd   March, 2014, under Section 68 of the   1973   Act,   directing   to   set   aside   the   successive appointments   and   promotion   of   the   appellant.     In   pursuance thereof, the appellant’s service came to be terminated vide order dated 7 th   March, 2014.   Being aggrieved thereby, the appellant filed   a   writ   petition   before   the   High   Court   of   Allahabad.     The High Court of Allahabad vide impugned order dated 25 th  March, 3 2014, dismissed the Writ Petition No.17066 of 2014.  Aggrieved thereby, the present appeal. 8. We   have   heard   Ms.   Neela   Gokhale,   learned   counsel appearing   on   behalf   of   the  appellant   and   Mr.   Gaurav   Agarwal, learned   counsel   appearing   on   behalf   of   the   Respondent­ University. 9. The Hon’ble Chancellor, while finding that the appellant’s appointment   was   not   legal,   has   observed   that   the   Selection Committee to be constituted under Section 31(4)(a) of   the 1973 Act   was required to have three experts to be nominated by the Hon’ble Chancellor. The  Hon’ble Chancellor   found  that   neither the University sent the requisition for nomination of the subject experts   nor   he   had   appointed   any   subject   experts.       It   was therefore   found   that   the   selection   which   was   contrary   to   the provisions of Section 31 of  the 1973 Act,  was not sustainable in law.     10. Undisputedly,   even   when   the   appellant   was   appointed   as a   lecturer   in   the   year   2002   vide   order   dated   28 th   February, 4 2002, he had responded to the advertisement and his selection was done after the selection procedure as prescribed under the 1973   Act   was   followed.       Insofar   as   the   post   of   Reader   is concerned, an advertisement was specifically issued for the said post.     The   appellant   had   applied   in   response   to   the   said advertisement.     The   Selection   Committee   having   two   subject experts, interviewed him.   After  finding  him  to be suitable, the Executive   Council   of   the   University   accepted   the recommendation   of   the   Selection   Committee   and   only thereafter, the appellant was appointed.   It could thus be seen that the selection of the appellant was done after following  the selection procedure as prescribed by the 1973 Act.    11. A   perusal   of   the   order   passed   by   the   Hon’ble   Chancellor would   reveal   that   the   Hon’ble   Chancellor   has   observed   that after   year   2001,   the   University   had   not   sought   nomination   for panel of experts.    12. A   further   perusal   of   the   order   passed   by   the   Hon’ble Chancellor   would   reveal   that   the   Hon’ble   Chancellor   had 5 forwarded the names of the following persons in response to the letter of the Vice­Chancellor dated 25 th  May, 2001:­  1.  Prof. S.K. Lunkad, Kurukshetra University, Haryana. 2. Prof. N.K. Singh, Patna University, Bihar. 3. Prof. V.K. Verma, University of Delhi. 4. Prof. S. Mukherjee, University of Calcutta (WB) 5. Prof. Y.P. Gupta, University of Jammu (J&K) 13. Perusal   of   the   order   passed   by   the   Hon’ble   Chancellor itself would reveal that the Selection Committee, which selected the   appellant   for   the   post  of   Reader,  consisted   of  the   following members:­ 1. Prof. Ramesh Chandra – Vice­Chancellor/Chairman. 2. Prof. S.K. Lunkad – Chancellor’s Nominee/Expert. 3. Prof. Y.P. Gupta – Chancellor’s Nominee/Expert. 4. Prof. S.P. Singh – HOD & Dean Faculty of Science. 5. Shri V.K. Sinha – Registrar/Secretary. 14. It could thus be seen that Prof. S.K. Lunkad and Prof. Y.P. Gupta,   who   were   nominated   by   the   Hon’ble   Chancellor   vide communication dated 13 th   July, 2001, were very much there in the Selection Committee.    15. It   can   thus   clearly   be   seen   that   the   Selection   Committee consisted   of   two   Chancellor’s   nominees.     In   any   case,   if   fresh 6 nominations   were   not   sought   for   by   the   University   from   the Hon’ble Chancellor, the appellant cannot be faulted with.   It is a   matter   of   fact   that   the   appellant   came   to   be   appointed   after undergoing   entire   selection   process   as   required   under   the statute.       The   order   passed   by   the   Hon’ble   Chancellor   itself would reveal that the two Chancellor’s nominees were available in the Selection Committee which selected the appellant. 16. In that view of the matter, we find that the order dated 3 rd March, 2014, passed by the Hon’ble Chancellor, the order dated 7 th   March, 2014, passed by the Registrar of the University and the   impugned   order   passed   by   the   High   Court   are   not sustainable in law.   There is no finding in the impugned order of   the   High   Court   that   the   appellant   does   not   possess   the requisite qualification.  The appellant had served for a period of 12 years before the order directing his termination was passed by the Hon’ble Chancellor.  In that view of the matter, we are of the considered view that the termination of the appellant is not sustainable in law.  7 17. We   are   informed   that   during   the   pendency   of   the   appeal, the   appellant   has   already   superannuated.   We   will,   therefore, have to accordingly mould the relief.    18. It   is   also   stated   at   the   bar   that   in   view   of   the   order   of status quo passed by this court on 9 th  May, 2014, the appellant still   continues   to  occupy   the   University  accommodation.     After superannuating,   the   appellant   is   not   entitled   to   continue   with the said accommodation. 19. In the result, we pass the following order: (i) The appeal is allowed. (ii) The   order   dated   3 rd   March,   2014,   passed   by   the Hon’ble Chancellor, the order dated 7 th  March, 2014, passed   by   the   Registrar   of   the   University   and   the impugned   order   dated   25 th   March,   2014,   passed   by the   High   Court   of   Allahabad   are   quashed   and   set aside. (iii) Since   the   termination   of   the   appellant   is   set   aside, the   appellant   would   be   entitled   for   all   the   terminal 8 benefits   treating   the   period   between   the   date   of termination and the date of retirement as a period in continuous   service.         However,   the   appellant   would not   be   entitled   for   back   wages   for   the   period   during which he was out of employment.    (iv) All   the   terminal   benefits   to   which   the   appellant   is entitled, shall be paid to him within a period of three months from today. (v) The   appellant   is   directed   to   handover   vacant   and peaceful possession of the University accommodation in   his   occupation   within   a   period   of   three   months from today.   20. Pending   application(s),   if   any,   shall   stand   disposed   of. There shall be no order as to costs.  …..….......................J. [L. NAGESWARA RAO] …….........................J.        [B.R. GAVAI] NEW DELHI; MAY 10, 2022. 9