REPORTABLE IN THE SUPREME COURT OF INDIA CIVIL APPELLATE JURISDICTION CIVIL APPEAL NO. 4038 OF 2022 Satyajit Kumar & Ors. …Appellant(s) Versus The State of Jharkhand & Ors. …Respondent(s) With  CIVIL APPEAL NO. 4039 OF 2022 CIVIL APPEAL NO. 4040 OF 2022 CIVIL APPEAL NO. 4041 OF 2022 CIVIL APPEAL NO. 4042 OF 2022 CIVIL APPEAL NO. 4043 OF 2022 CIVIL APPEAL NO. 4044 OF 2022 CIVIL APPEAL NO. 4045 OF 2022 CIVIL APPEAL NO. 4046 OF 2022 CIVIL APPEAL NO. 4047 OF 2022 CIVIL APPEAL NO. 4048 OF 2022 CIVIL APPEAL NO. 4049 OF 2022 CIVIL APPEAL NO. 4050 OF 2022 CIVIL APPEAL NO. 4079 OF 2022 J U D G M E N T M.R. SHAH, J. 1.0. Feeling   aggrieved   and   dissatisfied   with   the   impugned common judgment and order dated 21.09.2020 passed in  Writ  Petition   No.1387  of  2017  and  other  allied  writ Page   1  of   107 petitions   and   connected   applications,   by   which,   the High   Court   has   allowed   said   writ   petitions   and   has observed,   held   and   declared   that   the   Notification No.5938   and   the   Order   No.5939   dated   14.07.2016 issued   by   the   State   of   Jharkhand   and   Advertisement No.21   of   2016   dated   28.12.2016   modified   by   the Advertisement   No.21   of   2016   published   on 04.12.2017,   by   the   State   Government   through Department   of   Personnel,   Administrative   Reforms   and Rajbhasha   inviting   application   for   appointment   to   the posts of Trained Graduate Teacher in the Government Secondary   Schools   to   the   extent   of   making   100% reservation   for   the   local   candidates   /   residents   of Thirteen Scheduled Areas in the State of Jharkhand as illegal,   ultra   vires   and   unconstitutional   and consequently   has   quashed   the   appointments   of   the Trained   Graduate   Teachers   made   pursuant   to   the aforesaid   advertisement,   in   the   Scheduled   Districts relating   to   the   local   residents   of   those   Districts,   the original   respondents   –   candidates   belonging   to   the Thirteen   Scheduled   Districts   have   preferred   present Page   2  of   107 appeals. 2.0. Civil   Appeal   No.4043   of   2022   has   been   preferred   by the   petitioners   who   were   not   party   before   the   High Court   challenging   the   action   of   the   State   Government in not appointing  them. It is the case on behalf of the petitioners   that   the   State   Government   has misinterpreted   the   judgment   and   order   passed   by   the High Court passed in Writ Petition No.1387 of 2017. It is   their   case   that   the   dispute   before   the   High   Court was   with   regard   to   the   appointment   of   the   Trained Graduate   Teachers   and   advertisement   Notification No.21   of   2016.   However,   so   far   as   petitioners   are concerned,   according   to   them,   they   are   eligible applicants of the advertisement nos.1 of 2017 and 2 of 2017   for   the   post   of   Lower   Divisional   Clerks (Collectorate   cadre)   –   District   Level   Post   Panchayat Secretary­   District   Level   Posts   and   Lower   Divisional Clerks­   State   Level   Post,   State   Stenographer   –   State Level Post and in no manner concerned with the issue agitated before the High Court. It is the case on behalf Page   3  of   107 of   the   petitioners   that   they   are   awaiting   the   final results   with   respect   to   the   aforesaid   posts   and   have also   undergone   document   verification   procedure carried   out   by   the   Jharkhand   Staff   Selection Committee in the year 2019. 2.1. Civil   Appeal   No.4048   of   2022   has   been   preferred   by the   State   of   Jharkhand   challenging   the   order   passed by the High Court dated 4.3.2022 passed in Contempt Case   No.   109   of   2021.   It   is   to   be   noted   that   Civil Appeal   No.4048   of   2022   is   with   respect   to   the candidates   belonging   to   the   Non­Scheduled   Districts who   earlier   filed   writ   petitions   before   the   High   Court and   the   High   Court   directed   to   issue   appointments orders   to   the   candidates   belonging   to   the   Non­ Scheduled Districts. It is required to  be noted  that   by the   interim   order   passed   by   the   High   Court   further contempt proceedings before the High Court have been stayed. 2.2. Civil   Appeal   No.4050   of   2022   has   been   preferred   by Page   4  of   107 the   candidates   belonging   to   the   Scheduled   Districts and who applied as a Trained Teacher pursuant to the aforesaid   advertisement   and   who   are   not   appointed after   interim   order   passed   by   the   High   Court   dated 18.09.2019. 3.0. Facts  leading  to  the   present  appeals in   a  nutshell  are as under: 3.1. Pursuant   to   the   Presidential   Notification   dated 11.04.2007 13 Districts in the State of Jharkhand had been   declared   as   Scheduled   Areas.     That   the   said Notification   had   been   issued   in   exercise   of   powers conferred   by   the   sub­paragraph   (2)   of   paragraph   6   of the   Fifth   Schedule   to   the   Constitution   of   India. Pursuant to the said Notification, following Districts in the   State   of   Jharkhand   had   been   declared   as Scheduled Areas / Districts. 1. Ranchi District. 2. Lohardagga District. 3. Gumla District. 4. Simdega District. 5. Latehar District. 6. East­Singhbhum District. Page   5  of   107 7. West­Singhbhum District. 8. Saraikela­ Kharsawan District. 9. Sahebganj District. 10. Dumka District. 11. Pakur District. 12. Jamtara District. 13. Palamu District­ Rabda and Bakoriya Panchayats of Satbarwa Block. 14. Godda   District­   Sunderpahari   and   Boarijor Blocks.  (hereinafter referred to as the “Scheduled Areas”). 3.2. That   the   State   Government   issued   “Jharkhand Government   (Recruitment   of   Teachers   and   Non­ Teaching   Staff   in   Secondary   Schools   &   their   Service and   Condition)   Rules,   2015   by   means   of   which   the conditions / qualifications for appointment of teachers had been prescribed, vide Notification dated 1.3.2016. That   pursuant   to   the   order   passed   by   the   High   Court in   Writ   Petition   (PIL)   No.   4806   of   2016,   vide   Circular dated   18.04.2016   the   State   Government   prescribed definition of “Local Resident of Jharkhand”. As per the said   Circular,   the   Local   Resident   of   Jharkhand   would Page   6  of   107 be   deemed  such  Indian   Citizens   who   would   fulfill  any one condition out of the following ……. “(i). he   would   have   been   residing   within   the geographical   limits   of   the   State   of   Jharkhand   and either his own name or name of his forefather would have   been   lying   recorded   in   Survey   Khata.   In   the cases   of   landless,   he   would   be   identified   by   the concerning   Gram   Sabha   which   would   be   based   on language, culture & traditions prevailing in the State of Jharkhand. (ii)would have been residing within the geographical limits   of   the   State   of   Jharkhand   for   the     past   30 years   or   more   due   to   any   trade,   employment   and other   reasons   and   would   have   earned   immovable property   or   such   person   has   wife/husband   /child and affirm commitment to stay in Jharkhand State. (iii)   would   have   been   appointed   &   working officer/employee   under   the   Government   of   State   of Jharkhand   /   institutions   being   run/recognized   by the State Government, Corporation etc.  Or   has wife/husband /child and affirm commitment to stay in Jharkhand state. (iv)Officer/employee   of   the   Government   of   India, working in the  State   of   Jharkhand   or   have   188 wife/husband /child and affirm  commitment   to stay in Jharkhand state. (v)Person   appointed   at   any   constitutional   or statutory posts in  the   State   of   Jharkhand   or   have wife/husband /child and affirm  commitment   to stay in Jharkhand state. (vi) Such person who would have born in the State of Jharkhand  and  completed his whole education upto Matriculation   or   its   equivalent   level   from   the recognized   institutions   established   in   the   state   of Jharkhand   &   affirm   commitment   to   stay   in Jharkhand state.” 3.3. That   thereafter,   the   State   Government   came   out   with Page   7  of   107 Notification   No.   5938   and   Order   No.   5939   dated 14.7.2016   directing   that   in   Thirteen   Scheduled Districts   of   the   State,   the   local   residents   of   the concerned Districts (Thirteen Scheduled Districts) only shall  be  eligible to  be appointed   on  the   District  Cadre Class   III   and   Class   IV   posts,   for   a   period   of   ten   (10) years from the date of publication of the Notification. It appears   that   said   order   had   been   issued   by   the Governor of Jharkhand in exercise of powers conferred under   sub­paragraph(1)   of   paragraph   5   of   the   Fifth Schedule   of   the   Constitution   of   India.   In   the   order dated 14.07.2016 it is observed as under: “ And   whereas,   the   scheduled   Area   in   the   State   are characterised   by   low   Human   Development   Indices, backwardness,   remoteness   poverty   and   whereas the   social   indicators   of   the   Scheduled   Areas   are   on an   average,   inferior   to   the   average   of   social indicators   in   the   State   due   to   uneven   topography, lack   of   water   resources,   loss   in   canopy   coverage   of forest and uncontrolled rapid industrialization; And   whereas,   recognizing   the   factors   identified above, the Tribal Advisory Council of Jharkhand has recommended   issuing   of   a   notification   by   the Governor   for   suspension   of   eligibility   conditions   as enshrined   in   various   appointment   rules   for   the appointment  of   class   3  and  class  4   posts  at  district level   for   a   period   of   10   years   in   the   13   districts namely­   Sahebganj,   Pakur,   (Dumka,   Jamtara, Latehar,   Ranchi,   Khunti,   Gumla,   Lohardagga simdega,   East   Singhbhum,   West   Singhbhum   and Page   8  of   107 Sraikela­kharsawan  for  appointment   of   cent­percent District  level  class  ­3  and   class­4   posts  by  the  local residents of the district concerned; And Whereas, the Governor of Jharkhand in order to improve   the   quality   of   people   in   the   Scheduled Areas,   by   providing   additional   opportunities   of employment,   in   favour   of   the   local   residents   of Scheduled Areas .” 3.4. That thereafter, further order came to be published on 11.11.2016   specifically   making   it   clear   that   in compliance   of   Notification   No.5938   dated   14.07.2016, local residents of concerned Districts only  are deemed eligible for  appointment  in the vacant post of District­ Level Class III and Class IV in 13 notified Districts out of 24 Districts of the State and appointment of people from other Districts/ other States is not permissible in these   Districts.   Meaning   thereby,   it   was   made   clear that   the   candidate   belonging   to   the   Non­Scheduled Districts cannot  participate in the process of selection in the Scheduled Districts. 3.5. That   pursuant   to   the   advertisement   no.   21   of   2016 published on 28.12.2016 as modified by advertisement dated 4.2.2017 which  was issued in pursuance of the Notification   No.5938   dated   14.07.2016,   applications Page   9  of   107 were   invited   for   filling   up   17,784   Trained   Graduate Teachers out of which 13,398 posts (75% posts of total advertised   posts)   were   to   be   filled   up   by   direct recruitment and remaining  25% posts i.e., 4386 posts were   reserved   for   primary   teachers.   The   said advertisement   was   issued   through   Jharkhand   State Staff   Selection   Commission   (hereinafter   referred   to   as the “JSSC”). In the advertisement in para 5(iii), it was stated   that   so   far   as   vacancies   in   the   Scheduled Districts   and   State   are   concerned,   only   the   local residents of those Scheduled Districts shall be entitled to   apply.     As   per   the   para   5(i)   of   the   advertisement,   a candidate could apply against the vacancy in only one District of his / her choice. At this stage, it is required to   be   noted   that   in   all   8423   posts   were   advertised   for filling   up   the   vacancies   in   the   Thirteen   Scheduled Districts   in   the   State,   whereas   9149   posts   were advertised for the remaining non­scheduled districts in the State. 3.6. Several   candidates   applied   for   the   posts   and Page   10  of   107 undergone   the   selection   process.   The   results   were published   and   process   of   appointments   were   initiated by the State Government. Candidates belonging to the Non­Scheduled   Districts   who   were   prevented   making application for the vacancy in the Scheduled Districts, preferred writ petition before the High Court by way of present   writ   petition   challenging   the     constitutional validity   of   the   Notification   and   order   issued   by   the State   Government   bearing   Notification   No.   5938   and Order   No.5939   dated   14.07.2016,   by   which,   only   the local   residents   of   the   concerned   Scheduled   Districts were   made   eligible   for   appointment   on   the   District Cadre   Class   III   and   Class   IV   posts   for   a   period   of   10 years.   The   original   writ   petitioners­   candidates belonging   to   the   Non­Scheduled   Candidates   also challenged   the   subsequent   Advertisement   No.21   of 2016, as modified by the Advertisement No.21 of 2016, inviting   applications   for   appointment   to   the   posts   of Trained   Graduate   Teacher   in   the   Government Secondary Schools  more particularly, para 5(iii) of the said advertisement by which, it was stated that the so Page   11  of   107 far as vacancies in the Scheduled Districts of the State are   concerned,   only   the   local   residents     of   those Scheduled Districts shall be eligible to apply. 3.7. By   order   dated   21.2.2019   the   Division   Bench   of   the High   Court   directed   that   the   notices   be   published   in the   Daily   Newspaper   having   wide   circulation   about institutions   of   writ   petitions   so   that   the   person interested   may   intervene   in   the   writ   petitions. Pursuant   to   such   notices,   several   interlocutory applications / intervener applications came to be filed, which came to be allowed by the High Court. Taking   into   consideration   the   question   of Constitutional   importance   involved   in   these   matters, by   order   dated   18.09.2019   the   Division   Bench   of   the High   Court   referred   the   matter   to   be   decided   by   the Larger   Bench.   By   the   same   order   dated   18.09.2019, the   High   Court   stayed   further   implementation   and operation   of   the   impugned   Notification   No.5938   and Order   No.5939   dated   14.7.2016,   subject   to   the Page   12  of   107 appointments already made, if any.  3.8 It was the case on behalf of the original writ petitioners – candidates belonging to the Non­Scheduled Districts that   the   aforesaid   Notification   issued   in   exercise   of powers   conferred   in   para   5(i)   of   the   Fifth   Schedule   of the Constitution of India is violative of Articles 14 & 16 of   the   Constitution   of   India.   Article   13(2)   of   the Constitution   of   India   was   also   pressed   into   service. Heavy   reliance   was   placed   on   Article   16(2)   of   the Constitution of India. It was submitted on behalf of the original   writ   petitioners   that   in   the   garb   of   the   non­ obstante   clause   in   para   5(i)   of   the   Fifth   Scheduled   of the   Constitution,   the   Governor   cannot   infringe   and   / or affect fundamental rights guaranteed under Part III of the Constitution and that there cannot be any 100% reservation,   so   as   to   make   only   residents   of   a particular   area   to   be   eligible   for   appointment   to   a public   post.   Heavy   reliance   was   placed   on   the decisions   of   this   Court   in   the   case   of   Kailash   Chand Sharma   Vs.   State   of   Rajasthan   &   Ors .   reported   in Page   13  of   107 (2002)   6   SCC   562;   A.V.S   Narsimha   Rao   &   Ors   Vs. State of Andhra Pradesh & Anr.  reported in  (1969) 1 SCC 839;   Dr. Pradeep Jain & Ors Vs. Union of India & Ors.   reported in ( 1984) 3 SCC 654;   Rajesh Kumar Gupta   &   Ors.   Vs.   State   of   UP   &   Ors.   reported   in (2005) 5 SCC 172;   State of Orissa & Ors. Vs. Sudhir Kumar   Bishwal   &   Ors.   reported   in   1994   Supp   (3) SCC   245   and   Indra   Sawhney   &   Ors.   Vs.   Union   of India   &  Ors.   reported  in   1992   Supp   (3)   SCC   217 ,   in support   of   their   submissions   that   there   cannot   be 100%   reservation   for   the   local   residents   and   such 100%   reservation   for   the   local   residents   and   /   or reservations   on   the   basis   of   residence   shall   be   hit   by Article   16   (3)   of   the   Constitution   of   India.   On   the constitutional validity of the Notification making 100% reservation for the local residents in exercise of powers under para 5 of the Fifth Schedule of the Constitution of   India,   heavy   reliance   was   placed   on   recent Constitutional Bench decision of this Court in the case of   Chebrolu   Leela   Prasad   Rao   &   Ors   Vs.   State   of Page   14  of   107 A.P. & Ors  reported in  (2021) 11 SCC 401 .  4.0. On   the   other   hand,   it   was   the   case   on   behalf   of   the State as well as successful candidates belonging to the Scheduled Districts that the Notification making 100% reservation   for   local   residents   of   the   Scheduled   Areas was / is absolutely within the scope, ambit and powers of   the   Governor   in   exercise   of   para   5   of   the   Fifth Schedule to the Constitution of India. 4.1. It   was   submitted   that   for   the   upliftment   of   local residents belonging to the Scheduled Areas / Districts such   a   reservation   is   permissible.   It   was   submitted that   the   object   and   purpose   of   declaring   Scheduled Districts / Areas under Fifth Schedule is to uplift and for   the   betterment   of   local   residents   of   the   Scheduled Areas. It was also contended on behalf of the State and successful   candidates   belonging   to   the   Scheduled Areas/   Districts   that   special   powers   under   the   Fifth Schedule are not subject to restriction under Article 16 of the Constitution of India. Heavy reliance was placed Page   15  of   107 on the  non­obstante  clause. It was submitted that para 5(i)   of   the   Fifth   Schedule   of   the   Constitution   of   India begins   with   the   words   “notwithstanding   contained anything   in   this   Constitution”.   It   was   further submitted   that   even   the   Governor   may   by   public notification direct that any particular Act of Parliament shall not apply to a Scheduled Area; powers conferred on   the   Governor   with   respect   to   Scheduled   Areas   are special   powers   and   therefore,   such   powers   are   not subject   to   any   of   the   restrictions   contained   in   Article 16 and / or any other provisions of the Constitution of India. 5.0. By   the   impugned   common   judgment   and   order   and following   the   decision   of   the   Constitutional   Bench   of this   Court   in   the   case   of   Chebrolu   Leela   Prasad   Rao (supra) ,   the   High   Court   has   declared   the   aforesaid Notification   and   the   aforesaid   Advertisement unconstitutional   and   /   or   ultra   vires,   to   the   extent making 100% reservation for the local residents of the Scheduled   Areas.   By   the   impugned   judgment   and Page   16  of   107 order,   the   High   Court   has   also   held   that   the Notification and the Order are violative of Article 16(3) and 35(a) of the Constitution of India, as such powers are   vested   only   in   the   Parliament   and   not   with   the State Legislature. By the impugned common judgment and order, the High Court has also quashed para 5(iii) of   the   Advertisement   No.21   of   2016   published   on 28.12.2016   as   modified   by   the   advertisement   dated 4.2.2017   to   the   extent   it   provided   that   as   against   the vacant   posts   of   Trained   Graduate   Teacher   in   the Scheduled   Districts,   only   the   local   residents   of   those Scheduled   District   can   apply.   In   the   result,   the   High Court has quashed all the appointments of the Trained Graduate   Teachers   made   pursuant   to   the   aforesaid advertisement,   in   the   Scheduled   Districts   relating   to the   local   residents   of   those   Districts   only.   That   the High Court has further directed that all the 8423 posts of   Trained   Graduate   Teacher   in   the   Government Secondary   Schools   in   the   Scheduled   Districts   of   the State   of   Jharkhand,   be   advertised   afresh   and   fresh selection   process   be   undertaken   in   accordance   with Page   17  of   107 law. The High Court also further clarified that all those candidates   who   were   eligible   to   apply   in   response   to the   Advertisement   No.21   of   2016,   shall   be   entitled   to apply in the fresh selection process, irrespective of any barrier, if any, as to their age. The High Court has also made it abundantly clear that   by   the   ad­interim   order   dated   18.09.2019, selection process was never stayed by the Court in the Non­Scheduled   Districts   and   there   was   no   stay   for appointments   on   any   post   in   the   Non­Scheduled Districts.   According   to   the   High   Court   by   impugned common   judgment   and   order   has   allowed   all   the   writ petitions accordingly.  5.1. Feeling   aggrieved   and   dissatisfied   with   the   impugned common judgment and order passed by the High Court of   Jharkhand   declaring   Notification   No.   5938   and Order   No.5939   dated   14.07.2016   as   unconstitutional and ultra vires to Articles 14, 16(2), 16(3) and 35(a­i) of the   Constitution   of   India   and     consequently   quashing Page   18  of   107 para   5(iii)   of   the   Advertisement   No.   21   of   2016 published   on   28.12.2016   as   modified   by   the Advertisement   dated   4.2.2017   to   the   extent   of providing   100%   reservation   for   the   local   residents   of the   Thirteen   Scheduled   Districts   only,   selected candidates   belonging   to   the   Scheduled   Areas   –   local residents of Scheduled Areas / Districts have preferred the present Appeals. 6.0. Dr.   Rajeev   Dhavan,   Shri   Vikas   Singh,   Shri   R. Venkataramani,   Ms.   Vibha   Datta   Makhija,   learned Senior   Advocates   have   appeared   on   behalf   of   the successful   candidates   belonging   to   the   Scheduled Areas.  We have  heard Shri  Kapil  Sibal  and Shri  Sunil Kumar   learned   Senior   Advocates   appearing   on   behalf of  the  State   of  Jharkhand.  We  have  heard  Shri  Ranjit Kumar   and   Shri   Gopal   Sankaranarayanan,   learned Senior Advocates appearing on behalf of the contesting respondents   –   original   petitioners   –   candidates belonging   to   the   Non­Scheduled   Areas   /   Districts.   We have   also   heard   Shri   Ajit   Kumar   Sinha,   Shri   Colin Page   19  of   107 Gonsalves   and   Shri   Pallav   Shishodia,   learned   Senior Advocates   appearing   on   behalf   of   the   other   respective parties/ interveners. 7.0. Shri   R.   Venkataramani,   learned   Senior   Advocate appearing   on   behalf   of   some   of   the   successful candidates   belonging   to   the   Scheduled   Districts   / Areas   has   vehemently   submitted   that   while   passing the   impugned   common   judgment   and   order   the   High Court has not properly appreciated and considered the object   and   purpose   of   declaration   of   the   Scheduled Areas   in   exercise   of   powers   conferred   under   Fifth Schedule   and   the   object   and   purpose   conferring special   powers   to   the   Governor   under   para   5   of   the Fifth Schedule to the Constitution of India. 7.1. It   is   further   submitted   that   the   High   Court   has   also not   properly   appreciated   and   considered   the   reasons for   which   the   Notification   and   the   order   dated 14.07.2016 was issued by the Governor of State. Page   20  of   107 7.2. It   is   further   submitted   that   the   Notification   and   the order   dated   14.07.2016   shows   that   the   Scheduled Districts   in   the   State   of   Jharkhand   are   characterized by   low   human   development   indices,   backwardness, remoteness,   poverty   and   they   are   on   an   average inferior   to   the   social   indicators   in   the   State   due   to uneven   topography,   lack   of   water   resources,   loss   in canopy   average   of   forest   and   uncontrolled   rapid industrialization.   That   due   to   the   aforesaid   grounds and   the   reasons,   the   Notification   had   to   be   issued   by the   Governor   for   protecting   the   interest   of   the residents of the Scheduled Districts. 7.3. Taking   us   to   the   Article   29,   38   and   46   of   the Constitution   of   India   and   reliance   being   placed   on Article   244   of   the   Constitution   of   India   which   deals with the administration of Scheduled Areas and Tribal Areas   to   which   Fifth   Schedule   of   the   Constitution applies,   it   is   vehemently   submitted   that   the   said administration has to take special care of the interests of   minorities   and   the   people   belonging   to   the Page   21  of   107 Scheduled   Castes,   Scheduled   Tribes   and   the   weaker sections of the society, and to protect them from social injustice   and   all   forms   of   exploitation.   It   is   submitted that   therefore,   Notification   /   order   dated   14.07.2016 issued by the Governor in exercise of powers conferred under   para   5(i)   of   the   Fifth   Scheduled   of   the Constitution   of   India   which   was   issued   to   protect   the interest   of   local   residents   of   the   Scheduled   Areas   and for their upliftment, ought not to have been held to be ultra   vires   and   /   or   unconstitutional   by   the   High Court.   It   is   submitted   that   the   impugned   judgment and   order   passed   by   the   High   Court   has   the   effect   of taking   away   special   rights   conferred   on   the   Governor, conferred under para 5 of the of the Fifth Schedule of the Constitution of India. 7.4. It   is   further   submitted   that   Article   16(2)   of   the Constitution   of   India   prohibits   discrimination   on   the grounds   “only”   of   religion,   race,   caste,   sex,   descent, place   of   birth,   residence   and   these   expressions   are preceded   by   the   word   “only”   and   followed   by   the Page   22  of   107 expression   “or   any   of   them”   which   play   a   very important   role.   It   is   submitted   by   Shri     R. Venkataramani, learned Senior Advocate appearing on behalf   of   petitioners   that   successful   candidates belonged   to   the   Scheduled   Area,   though   it   was   the contention   on   behalf   of   the   original   petitioners   that discrimination   is   prohibited   on   the   ground   mentioned in Article 16(2) and 16(3) and if any protective action is required   to   be   taken   under   Articles   29,   38   and   46   of the  Constitution   of  India  the  same  is  taken  on   any   or more   of   those   grounds,   in   combination   with   other factors   and   Article   16(2)   of   the   Constitution   of   India shall   not   be   attracted,   even   if   it     results   in   some discrimination to the other set of citizens. 7.5 Shri   R.   Venkataramani,   learned   Senior   Advocate appearing   on   behalf   of   petitioners   has   further submitted   that   Governor   of   the   State   is   fully competent under para 5(i) of the Fifth Schedule of the Constitution   of   India   to   issue   notification   making reservation in favour of the residents of the Scheduled Page   23  of   107 Districts   in   order   to   secure   justice,   social,   economic and political to the residents suffering variously in the backdrop   of   the   conditions   mentioned   in   the Notification.  It is urged  that  under  Article 15(4)  of the Constitution of India, the State is empowered to make special  provisions  for   the  advancement  of  any  socially and   educationally   backward   classes   of   citizens   or   for Scheduled Castes and Scheduled Tribes, as such there is no violation of Articles 14 & 16 of the Constitution of India.   It   is   further   submitted   by   Shri   R. Venkataramani,   learned   Senior   Advocate   that   the Scheduled   Area   cannot   be   equated   with   the   non­ scheduled   areas.   It   is   submitted   that   taking   into consideration   various   factors,   it   was   found   necessary to   protect   the   interests   of   the   residents   of   the Scheduled Districts. 7.6. It is submitted that  it would  be of immense benefit to the school going children in the Scheduled Districts, if they   are   taught   in   their   own   tribal   language   by   the local teachers, rather  than  by  outsiders, who may  not Page   24  of   107 be well conversant with the local language. It is urged that   orders   under   challenge   before   the   High   Court   as such   did   not   suffer   from   any   denial   of   equality   of opportunity and / or discriminatory. Further the order under challenge before the High Court only distributes equality   of   opportunity   in   terms   of   felt   needs   of   the Scheduled   Areas   of   the   State.   Hence,   there   can  be   no objection   to   reasonable   provisions   being   made   as regards   Scheduled   Areas.   It   is   submitted   that   the Constitution   permits   discrimination,   albeit   on reasonable grounds. 7.7. It is further submitted that the scope of Article 16(3) is confined   to   inter   State   borders   and   that   it   has   no application   to   areas   within   a   State.   In   this   context, reliance   is   placed   on   the   decision   of   this   Court   in   the case   of   AVS   Narasimha   Rao   and   Ors.   Vs.   The   State of A.P.  reported in  (1970) 1 SCR 115 . 7.8. It is submitted that the Governor has the power under para   1   of   the   Fifth   Schedule   to   enact   any   measure   in Page   25  of   107 the   interests   of   the   Scheduled   Areas.   No   dichotomy between   the   powers   under   paras   1   and   2   of   the   Fifth Schedule   can   be   suggested.   That   they   are   only different facets of the plenary  powers of the Governor. It   is   submitted   that   the   powers   conferred   on   the Governor under para 5(1) and (2) of the Fifth Schedule are plenary and exclusive powers. It is submitted that therefore  the Governor   can  also stay  the  law  made  by the   Parliament   and   hence   the   said   powers   are   not subject   to   restrictions   under   Article   16   of   the Constitution of India.  Shri   R.   Venkataramani,   learned   Senior   Advocate appearing   on   behalf   of   petitioners   has   further submitted   that   as   such   the   decision   of   this   Court   in the case of   Chebrolu Leela Prasad Rao (supra)   is not applicable at all to the facts of the case on hand. That in   the   case   of   Chebrolu   Leela   Prasad   Rao   (supra) there   was   100%   preference   /   reservation   in   favour   of only of Scheduled Tribes of the respective local areas of Andhra   Pradesh,   where   schools   are   located.   It   is Page   26  of   107 submitted   that   in   the   instant   case   there   is   no   such reservation   only   in   favour   of   the   Scheduled   Tribes   of the Scheduled Areas. He has pointed out the following distinguishing   features   in   support   of   his   submissions that the decision of this Court in the case of  Chebrolu Leela Prasad Rao (supra)  shall not be made applicable to the present cases. I. All   candidates   whether   in   Scheduled   or   non­ Scheduled Areas can apply only in the District. II. Only   Class   III   and   IV   posts   at   the   District   Level included.   In   the   context   of   fitness   of   transfers   of employees, generally this Court has observed that Class   III   and   Class   IV   posts   stand   on   a   separate footing. III. All   candidates   within   the   districts,   whether SC/ST/BC or OBC, General can apply. IV. The provisions were experimental i.e., to last only for   10   years.   (legislative   experiments   in   Socio­ economic matters will receive judicial deference. 7.9. Relying upon the decisions of this Court in the case of Ram   Kripal   Bhagat   Vs.   State   of   Bihar   reported   in (1970)   3   SCR   233   and   in   the   case   of   Puranlal Page   27  of   107 Lakhanpal   Vs.   President   of   India   reported   in   AIR 1961   SC   1519 ,   it   is   prayed   that   there   is   need   for reconsideration of the decision in the case of  Chebrolu Leela Prasad Rao (supra) . 7.10. It   is   further   submitted   that   in   the   present   case,   the Notification   issued   by   the   Governor,   impugned   before the High Court are not hit by Articles 14 and 16 of the Constitution of India and as such do not fall within the scope   of   the   judgment   of   this   Court   in   the   case   of Chebrolu   Leela   Prasad   Rao   (supra) .   It   is   submitted that   the   notifications   can   be   traced   both   to   Article 16(3)   and   the   Fifth   Schedule   of   the   Constitution.   It   is further   submitted   that   under   the   Fifth   Schedule   the Governor is placed at par with the parliament and the State legislature, and the power exercisable thereunder is   plenary   legislative   power,   and   not   subordinate   to any other legislative power. The power of the Governor not   to  apply  a  parliamentary  law  to   a  Scheduled  Area would   place   her/   him   at   par   with   the   power   of   the Parliament   available   under   Article   16(3)   of   the Page   28  of   107 Constitution. 7.11. It   is   further   submitted   that   that   the   Governor   can   do what   the  Parliament  can   do  under  Article  16(3)  of  the Constitution, and thus enact in respect of requirement of   residence,   as   a   measure   of   taking   care   of   the interests   of   schools   in   scheduled   areas.   It   is   further submitted   that   since   Article   16(3)   is   an   exception   to Article   16(1)   any   reasonable   provision   as   regards residence requirement will be saved. It does not matter that   the   law   is   made   either   by   Parliament   or   the Governor.   The   power   of   the   Governor   not   to   apply   a parliamentary   law   includes   the   power   to   do   what   the parliament can otherwise do. 7.12. It   is   further   submitted   that   it   is   open   to   treat   the notifications   not   as   the   amending   instruments   of   the Rules   made   by   the   State   of   Jharkhand   under   Article 309   relating   to   appointment   of   teaching   staff.   It   is submitted   that   in   the   case   of   Chebrolu   Leela   Prasad Rao   (supra)   answering   question   2(b)   raised   therein   it was   opined   that   since   Rules   made   under   Article   309 are   not   Parliamentary   or   State   law   they   cannot   be Page   29  of   107 amended under para 5 of the Fifth Schedule. 7.13. It   is   further   submitted   that   Fifth   Schedule   is   a Constitution   within   the   constitution,   (See Kesavananda   Bharati   Vs.   State   of   Kerala   (1973)   4 SCC 225 ) which suggests that the paramount interest of the scheduled areas and their development in ways that   would   suit   the   areas   (for   instance   lands,   forests, mineral   wealth,   etc.   and   the   need   to   ensure   against exploitation)   will   always   inform   the   Governor   in   the exercise of powers under the Fifth Schedule. 7.14. It   is   further   submitted   that   the   rules   relating   to appointment themselves provide that no candidate can apply  to posts in more than  one district, and that  the cadres are district level and not State level cadres. The Notification   only   extends   the   same   restriction   of   one district   application   to   Scheduled   Areas,   keeping   in view   the   interests   of   all   Scheduled   Areas.   There   is   no inter   se   discrimination   amongst   eligible   candidates residing   within   the   Scheduled   Areas.   All   principles   of Page   30  of   107 reservation   to   other   categories   of   candidates   are   also applicable. 7.15. It is submitted that this court has saved domicile as a reasonable   principle   as   regards   access   to   education and   public   employment.   The   safeguards   enacted   in Article   371   D,   for   example,   are   one   proximate illustration. 7.16. It is submitted that the impugned Notifications are not discriminatory.   They   do   not   look   only   at   the   place   of residence   as   the   factor,   relevant   for   appointment   to schools   in   Scheduled   Areas.   They   treat   residence   as one   among   other   factors,   namely   the   best   way   of promoting  the interests of schools  in Scheduled Areas as a prominent or dominant aspect. In the balancing of the   interests   of   schools   in   Scheduled   Areas   and   the right   of   all   in   all   districts   to   be   considered   for appointment   as   teachers,   if   the   factor   of   residence within   the   scheduled   district   will   tip   in   favour   of   the schools' interest, then the emphasis in Article 16(2) on Page   31  of   107 non­discrimination "'only»' on grounds of residence will yield to Article 16(3). 7.17. It is submitted that Article 16(2) of the Constitution of India prohibits discrimination on the grounds "only" of religion,   race,   caste,   sex,   descent,   place   of   birth, residence,   and   these   expressions   are   preceded   by   the word   "only"   and   followed   by   the   expression   "or   any   of them',   which   are   significant.   In   the   present   case,   the cumulative factors of low human development indices, backwardness,   remoteness,   poverty,   inferiority   in   the social   indicators   in   the   State   due   to   uneven topography,   lack   of   water   resources,   loss   in   canopy average   of   forest   and   uncontrolled   rapid industrialization have been taken into consideration. 7.18. It is further submitted that the Governor of the State is fully competent under paragraph 5(1) of Fifth Schedule of   the   Constitution   of   India   to   issue   the   notification making   reservation   in   favour   of   the   residents   of   the scheduled   districts   in   order   to   secure   justice­   social, Page   32  of   107 economic   and   political,   to   the   residents   suffering variously in the backdrop of the conditions mentioned in the notification. 7.19. In   the   alternative,   it   is   prayed   that   even   if   the Notification   /   Order   impugned   before   the   High   Court are held to be unconstitutional and / or ultra vires, in that   case,   as   done   by   this   Court   in   the   case   of Chebrolu Leela Prasad Rao (supra)   the appointments already made in the Scheduled Areas be saved even by exercising power under Article 142 of the Constitution of   India.   It   is   submitted   that   in   many   cases   those candidates who have been appointed in the Scheduled Areas, were either working in the non­Scheduled Areas or for getting appointment in the Non­Scheduled Areas they   had   left   their   jobs   as   they   were   getting appointment in their own Districts. It is submitted that equities are also in their favour. It is further submitted that   even   appointment   of   the   petitioners   may   not   be disturbed   when   large   number   of   posts   are   still   lying vacant   in   the   State   of   Jharkhand   and   under   the Page   33  of   107 provision   of   Right   to   Education   Act,   fundamental rights are available to the residents of the area to have access   to   education   and   further   it   is   duty   cast   upon the State to provide education. 7.20.   It   is   submitted   that   the   High   Court   has   erred   in   not protecting the appointments already made by narrowly applying   the   decision   in   the   case   of   Chebrolu   Leela Prasad   Rao   (supra) .   One   of   the   factors   for   protecting appointments made to public services in pursuance of open   competition   and   fair   opportunity,   even   though falling foul of any other legal factor, will be whether the appointments   are   vitiated   by   the   candidature’s   fraud or   benefit,   and   whether   the   appointees   will   lose   on various   counts.   It   is   a   matter   of   record   that   a   large number   of   appointees   have   left   their   previous   jobs. Even   in   the   case   of   Chebrolu   Leela   Prasad   Rao (supra) , persons appointed as recently as in 2020 have been   protected.     Reliance   is   also   placed   on   the judgement   in   Dr.   Jaishri   Laxmanrao   Patil   Vs.   Chief Page   34  of   107 Minister   2021   SCC   Online   SC   362   for   protection granted by Court to the appointments already made. 8.0. Dr. Rajeev Dhavan, learned Senior Advocate appearing on   behalf   of   some   of   the   petitioners   –   candidates belonging   to   the   Scheduled   Districts   /   Areas   has elaborately   made   submission   on   the   use   of   the   word “only” under Article 15(1) and 16(2) of the Constitution of India. 8.1. It   is   submitted   by   Dr.   Rajeev   Dhavan,   learned   Senior Advocate appearing for the some of the petitioners that use of the word “only” in Article 15(1) and 16(2) of the Constitution   of   India   would   suggest   that   any   of   the prohibited   classification   “including   caste”   cannot   be taken as the basis of the classification  unless there is some   wider   constitutional   or   public   purpose   and   the classification   has   a   nexus   to   and   subserves   that purpose.   Reliance   is   placed   on   the   decision   of   this Court in the case of  Kailash Chandra Sharma (supra) (para 14) on the prohibitions in Article 16(2). That it is Page   35  of   107 observed in the said decision that prohibitory mandate under   Article   16(2)   is   not   attracted   if   the   alleged discrimination   is   on   grounds   not   merely   related   to residence   but   the   factum   of   residence   is   only   taken into account in addition to other relevant factors. 8.2. Reliance is also placed on the decision of this Court in the case of  P. Rajendran Vs. State of Madras  reported in   (1968)   2   SCR   786.   It  is  submitted  that  as  held  by this   Court   in   the   aforesaid   decision   if   the   reservation in question, had been based only on caste and had not taken   into   account   the   social   and   educational backwardness   of   the   caste   in   question,   it   would   be violative   of   Article   15(1)   but   it   must   not   be   forgotten that a caste can also refer  to a class of citizens and if the   caste   as   a   whole   is   socially   and   educationally backward, reservation can be made in favour of such a caste   on   the   ground   that   such   a   caste   is   socially   and educationally   backward   class   within   the   meaning   of Article 15(4). Page   36  of   107 8.3. Dr.   Rajeev   Dhavan,   learned   Senior   Advocate   has   also relied upon the decisions of this Court in the case of  N. Vasundhara Vs. State of Mysore  reported in ( 1971) 2 SCC   22   and   in   the   case   of   Jayshree   Vs.   State   of Kerala  reported in  (1976) 3 SCC 730  in support of his submission   that   for   upliftment   of   local   residents belonging to the Schedules Areas, the Governor can in exercise of powers conferred under para 5 of the Fifth Schedule   stay   any   of   the   Act   made   by   the   Parliament and   /   or   State   and   the   same   cannot   be   said   to   be affecting   rights   of   the   individual   under   Articles   16(2) and 16(3) of the Constitution of India. 9.0. Shri   Vikas   Singh,   learned   Senior   Advocate   appearing on behalf of some of the original petitioners has made further   submission   in   support   of   the   prayer   to   mould the   relief   to   protect   the   services   of   the   already appointed   candidates   as   they   participated   in   a   fair process   of   selection   in   which   no   malpractice   was involved.   It   is   submitted   that   even   today,   there   are more   than   4000   posts   available   in   the   Scheduled Page   37  of   107 Districts   which   are   lying   vacant.   In   support   of   his above prayer, it is urged that this Court, in the case of Chebrolu   Leela   Prasad   Rao   (supra)   had   saved   the appointments   already   made.   It   is   submitted   that   this was   because   at   least   50%   of   the   seats   had   been reserved   for   Scheduled   Tribes   only   which   was   struck down   by   this   Court.   It   is   submitted   that   applying   the said   observations   in   the   present   case   also   this   Court while   exercising   its   extraordinary   powers   conferred under   Article   142   of   the   Constitution   of   India   may protect   the   appointments   made   in   the   State   of Jharkhand   as   about   50%   appointments   of   total advertised   vacancies   have   been   made   till   now.   It   is submitted   that   if   the   appointments   already   made   are set aside pursuant to the impugned common judgment and   order   passed   by   the   High   Court,   in   that   case, lakhs   of   children   who   go   to   the   school   would   be without   teachers   which   would   be   contrary   to   the constitutional   mandate   of   Right   to   Education   as provided under Article 21A of the Constitution of India. Page   38  of   107 9.1. It   is   submitted   that   thousands   of   innocent petitioners / teachers will be rendered unemployed as against   219   contesting   respondents   /   interveners. That   the  paramount   public  interest  demands  that   the appointments already made are not disturbed and the impugned   judgment   is   made   to   apply   only prospectively. 9.2. It   is   submitted   that   as   such   the   original   petitioners took   part   in   the   selection   process,   knowing   fully   well about   the   reservation   made   in   favour   of   the   local residents   of   the   Scheduled   Districts   and   thereafter having  taken part in the  selection  process and having failed in getting selected, they cannot now turn around and   challenge   the   conditions   laid   down   in   the advertisement. 9.3. It   is   further   submitted   that   it   is   not   true   that   less meritorious   candidates   were   given   appointment   and the   rights   of   meritorious   candidates   has   been hampered.   That   as   a   matter   of   fact,   in   all   most   every Page   39  of   107 subject most of the appellants herein were much more meritorious than that of last selected / non selected / less   meritorious   candidates   of   Non­Scheduled Districts. Making above submissions, it is prayed to mould the relief and to direct to apply the impugned common judgment   and   order   passed   by   the   High   Court prospectively   and   /   or   at   least   to   save   appointments already made.  10.0. Similar   prayer   to   mould   the   relief   and   save   the appointments   already   made   and   to   direct   to   apply impugned   judgment   and   order   passed   by   the   High Court   prospectively   has   been   made   by   Shri   P.S. Patwalia, learned Senior Advocate appearing on behalf of some of the appellants/ teachers already appointed. In the alternative, it is prayed that only those writ petitioners   i.e.,   about   219   candidates   may   be   given opportunity to submit an option of the Districts where Page   40  of   107 they would like to be appointed, which would be done with   reference   to   their   merit   against   the   vacant   posts and with respect to rest of the vacant posts, the State may   issue   a   fresh   advertisement   in   accordance   with law, with the age relaxation to the candidate who had already   participated   in   the   2016   selection.   In   support of   his   above   submission,   reliance   is   placed   on   the decision   of   this   Court   in   the   case   of   Hanuman   Dutt Shukla Vs. State of Uttar Pradesh  reported in  (2018) 16 SCC 447 .  10.1. Shri   Patwalia,   learned   Senior   Advocate   has   also reiterated   what   has   been   submitted   on   behalf   of   the other   counsel   on   merits   by   assailing   the   impugned common judgment and order passed by the High Court and  on   the  constitutional  validity  of  the   Notification   / Orders   issued   by   the   Governor   /   State   Government providing   reservation   for   candidates   belonging   to   the local residents of the Scheduled Areas/ Districts. 11.0. Ms.   Vibha   Datta   Makhija,   learned   Senior   Advocate appearing on behalf of some of the appellants herein – candidates   already   appointed   has   made   following submissions   in   support   of   her   prayer   to   mould   the Page   41  of   107 relief in favour of already appointed candidates. I. That   the   appointments   were   made   before   the decision   of   this   Court   in   the   case   of   Chebrolu Leela   Prasad   Rao   (supra) .   Thus,   at   the   time   of appointment   of   the   petitioners   herein,   law   in  the State   of   Jharkhand   was   not   clear   and   was   in   a state of flux; II. Even this Court has vide final order in the case of Chebrolu   Leela   Prasad   Rao   (supra)   has   saved the appointments; III. That all the appointed candidates­ petitioners are appointed   by   a  fair   process   of  selection   and   they are all meritorious candidates; IV. The   Schools   would   be   without   teachers   in   case the   petitioners   are   ousted   from   service.   In   SLP (C)No.12490   of   2020   about   1108   schools   would be having no teachers and therefore, it may affect the education of the pupils. That the residents of the   Scheduled   Areas   are   also   having   right   to education   which   is   a   fundamental   right   as provided   under   the   Constitution   of   India. Therefore,   if   the   petitioners   and   other   already appointed teachers are removed, in that case, the Page   42  of   107 schools would be without teachers and therefore, it may affect / hamper the education in the State of Jharkhand. 11.1. Ms.   Makhija,   learned   Senior   Advocate   has   also   relied upon   the   decisions   of   this   Court   in   the   case   of Chebrolu   Leela   Prasad   Rao   (supra) ,   Kailash   Chand Sharma   Vs.   State   of   Rajasthan   reported   in   (2002)   6 SCC 562 ,  K Madhav Reddy Vs. State of A.P  reported in   (2014)   6   SCC   537 ,   R.K.   Sabharwal   Vs.   State   of Punjab   reported   in   (1995)   2   SCC   745   and   Baburam Vs.   CC   Jacob   reported   in   (1999)   3   SCC   362 ,   in support  of  her   prayer   to  direct to  apply   the  impugned judgment   and   order   passed   by   the   High   Court   only prospectively. 12. While   assailing   the   impugned   judgment   and   order passed   by   the   High   Court   Shri   Kapil   Sibal,   learned Senior Advocate and Shri Sunil Kumar, learned Senior Advocate   appearing   on   behalf   of   the   State   of Jharkhand   have   vehemently   submitted   that   in   the Page   43  of   107 present   case   and   in   the   facts   and     circumstances   of the   case,   High   Court   has   committed   a   grave   error   in declaring   the   Notification   /   Order   issued   by   the Governor   /   State   Government   and   the   advertisement providing   reservation   for   the   local   residents   of Scheduled   Area   /   Districts   as   unconstitutional   and ultra vires Articles 14, 16 and 35 of the Constitution of India. 12.1. It   is   submitted   on   behalf   of   the   State   that   there   is   a basic   fallacy   in   the   contention   of   the   original petitioners   that   the   impugned   Notification   makes   the District   as   the   basis   of   classification.   It   is   submitted that   as   such   a   classification   is   made   by   the Constitution itself and the basis is “Scheduled Area” as contemplated  under  Article  244  r/w  Fifth   Schedule  of the   Constitution   of   India.   That   the   Scheduled   Areas are   such   of   those   areas   comprised   of   mostly   tribal population  within  the  different  States  constituting  the Union   of   India   which   the   Constitution   of   India   treats as   special   in   the   matter   of   its   governance.   That   the Page   44  of   107 President   may,   by   an   order   declare   any   such   area   as Scheduled  Area  under  para  6 of  Fifth  Schedule  of  the Constitution   of   India.   Under   sub­para   2   of   para   5   of Fifth Schedule, the President may direct that the whole or any specified part of a Scheduled Area shall cease to be a Scheduled Area or a part of such an area, or even increase   the   area   of   a   Scheduled   Area   in   the   State. Thus the President may declare an entire District as a Scheduled Area or a part of the District as a Scheduled Area   or   even   the   combination   of   two   Districts   as   a Scheduled   Area.     It   is   submitted   that   in   the   instant case   on   a   consideration   of   the   demography   of   the different   Districts   in   the   State   of   Jharkhand,   the President   of   India   formed   an   opinion   to   declare   the areas   comprised   in   13   Districts   as   a   Scheduled   Area and   made   the   Scheduled   Areas   (State   of   Jharkhand) Order,   2007.   That   as   time   passes   the   President   may declare   that   a   portion   of   any   of   the   13   Districts   may cease to be a Scheduled Area or even increase the area of   any   of   the   declared   Scheduled   Areas   by   combining portions   of   two   Districts.   Therefore   the   impugned Page   45  of   107 Notification  and  order  makes the  District  as the  basis of   classification.   It   is   submitted   that   as   such   there   is no   challenge   to   the   Scheduled   Area   (State   of Jharkhand) Order, 2007 in these cases. 12.2. So  far   as   the   contention   on   behalf  of   the   original   writ petitioners   that   impugned   Notification   and   Order purport   to   modify   Rules   framed   under   the     proviso   to Article 309 which are neither an Act of Parliament nor an   Act   of   State   Legislature,   it   is   submitted   that   as such impugned Notification carves out an exception by stating   “Notwithstanding   anything   contained   in   these rules or any other  Act, Order, Direction, Rules or Law for   the   time   being   in   force”   and   hence   would   include an Act of Parliament like the “Right of Children to  Free and   Compulsory   Education   Act,   2009”     which   was enacted pursuant to Article 21­A of the Constitution of India   and   is   applicable   to   Elementary   Schools.   It   is submitted that Section 23 of the said 2009 Act makes provision   for   eligibility   for   appointment   of   teachers   in Elementary   Schools.   Hence   the   impugned   Notification Page   46  of   107 would   have   to   be   read   as   carving   out   an   exception   / modification   to   an   Act   of   the   Parliament   i.e.,   Section 23   of   the   said   2009   Act   and   same   cannot   be   faulted with. 12.3. It is submitted that the impugned Notification and the Rules   appended   thereto   which   are   being   excepted   / modified,   are   both   expressed   to   have   been   made   by “The   Order   of   the   Governor”   and   authenticated   in   the manner   prescribed   under   Article   166(2)   of   the Constitution of India. That the source of power to issue the impugned Notification can be traced to para 5(1) of Schedule   V   as   also   proviso   to   Article   309   of   the Constitution of India. It is submitted that the omission to   mention   “read   with   proviso   to   Article   309   of   the Constitution”   after   ‘in   exercise   of   powers   conferred   by the   provision   of   sub­para   (1)   of   para   5   of   the   Fifth Schedule   ...”   in   the   impugned   Notification   shall   not affect / invalidate the amendment to the Rules framed under the proviso to Article 309 of the Constitution  of India. That in the case of  Union of India and Anr. Vs. Page   47  of   107 Tulsiram   Patel   reported   in   (1985)   3   SCC   398   (para 126)   it   is   observed   that   the   source   of   power   exists   by reading   together   two   provisions,   whether   statutory   or constitutional and the order refers to only one of them but   the   validity   of   the   order   should   be   upheld   by construing   it   as   an   order   passed   under   both   the provisions. 12.4 Now so far as submission on behalf of the original writ petitioners whether the impugned Notification / Order are violative of Article 16 of the Constitution of India is concerned,   it   is   vehemently   submitted   that   the impugned Notification and Order are not “only” on the ground   of   residence.   It   is   submitted   that   social indicators   in   the   scheduled   areas   being   lesser   as compared   to   the   other   areas   of   the   State   as   also   the other factors mentioned in the impugned Notification / Order   which   indicate   that   those   residing   therein   are not   equally   circumstanced   as   those   residing   in   the Non­   Scheduled   Areas,   there   is   no   equality   of opportunity.   Hence,   a   duty   is   cast   upon   the   State   to minimize     the   inequalities   in   income   and   endevour   to Page   48  of   107 eliminate   inequalities   in   status,   facilities   and opportunities,   not   only   amongst   individuals   but   also amongst group of  people  residing  in  different  areas  or engaged in different vocations.  It is submitted that the Directive Principle of State policy contained in Articles 38, 39, 39­A, 43 and 46 part IV of the Constitution of India would apply in this case. It is submitted that the impugned order No.5939 dated 14.07.2016 was issued after   noticing   the   Report   of   Tribal   Advisory   Council and   various   factors   of   inequality   between   the Scheduled Areas and Non­Scheduled Area, it is stated therein that, inter alia, that additional opportunities of employment   had   to   be   provided   to   those   residing   in Scheduled   Areas.   That   in   the   case   of   Kailash   Chand Sharma   (supra)   (para   48)   it   is   observed   that “equalising unequals by taking note of their handicaps and   limitation   is   not   impermissible   under   the Constitution provided that it seeks to achieve the goals of   promoting   overall   equality”.   It   is   urged   that   in   the present   case   it   was   expected   that   overall   equality would be achieved by expression / modification of the Page   49  of   107 Rules  made  by  impugned  Notification  and  Order  for  a period   of  ten   years.  Therefore,  as   such,  the   impugned Notification   and   order   cannot   be   said   to   be   violative Article 16 of the Constitution of India. 12.5. Now so far as submission on behalf of the original writ petitioners   that   the   impugned   Notification   is   violative of Article 14 of the Constitution  of India is concerned, it is vehemently submitted by learned Senior Advocate on   behalf   of   the   State   that   such   argument   based   on infringement of Article 14 is fallacious. It is contended that   while   Article   14   guarantees   that   the   State   shall not deny to any person equality before law or the equal protection   of   laws,   para   5(1)   of   Fifth   Schedule   starts with   a   non   obstante   clause   which   empowers   the Governor   to   direct   that   any   Central   Law   or   State   Law shall not  apply  to a Scheduled Area or  part thereof or may apply with such exceptions or modifications as he may   direct.   It   is   submitted   that   if   the   submission   on behalf   of   the   original   petitioners   that   the   impugned notification   /   order   is   in   violation   of   Article   14   is Page   50  of   107 accepted,   in   that   case,   it   would   lead   to   an   apparent conflict   between   two   constitutional   provisions,   viz. Article   14   and   para   5(1)   of   Fifth   Schedule.   It   is submitted   that   this   conflict   can   only   be   resolved   by following   the   well   settled   principle   of   harmonious construction that the special law shall prevail over the general.   Reliance   is   placed   on   the   decision   of   this Court in the case of   J K Spinning and Weaving Mills Co.   Ltd   Vs.   State   of   UP   reported   in   AIR   1961   SC 1170   (para   9).   It   is   submitted   that   said   provision   for the   Governance   and   development   of   the   Scheduled Areas and  the  Tribals residing  therein would never  be subject   to   the   general   provisions   of   the   fundamental rights guaranteed under Article 16. 12.6 In   the   alternative,   it   is   prayed   by   the   learned   Senior Advocate   appearing   on   behalf   of   the   State   not   to disturb   the  appointments   already   made   earlier   and   to apply   the   impugned   common   judgment   and   order passed by the High Court prospectively so that it may not   affect   the   education   of   the   local   residents   of   the Page   51  of   107 Scheduled Areas. It is submitted that if the impugned judgment   and   order   passed   by   the   High   Court   is implemented   and   the   appointments   already   made   are also set aside as observed and held by the High Court, in  that   case,  the  teachers  will  have  to  be  relieved and many   schools   in   the   Scheduled   Areas   would   be without   teachers   and   it   may   ultimately   hamper education   in   the   State   and   which   may   violate   the fundamental   rights   which   would   be   available   to   the local   residents   of   the   Scheduled   Area   guaranteed under Article 21 A of the Constitution of India. 13. Present Appeals are vehemently opposed by Shri Ranjit Kumar   and   Shri   Gopal   Sankaranarayanan,   learned Senior Advocates appearing on behalf of the contesting respondents   –   original   petitioners   –   candidates belonging to the Non­Scheduled Areas / Districts. 13.1. Shri Ranjit Kumar, learned Senior Advocate  appearing on   behalf   of   the   original   writ   petitioners   appearing   in Civil Appeal No.4044 of 2022 on behalf of Soni Kumari Page   52  of   107 has   submitted   that   the   original   writ   petitioners   (W.P No.1387   of   2017   before   the   High   Court)   approached the   High   Court   challenging   the   State   Government Notification   No.5938     and   Order   No.5939   dated 14.07.2016 whereby in Thirteen Scheduled Districts in Jharkhand   (out   of   total   24   Districts)   only   local residents   of   Thirteen   Scheduled   Districts   were   made eligible for appointment to Class III and IV posts for a period   of   10   years   as   well   as   advertisement   dated 28.12.2016 as modified on 4.12.2017 and clause V (iii) which   restricted   only   local   residents   /   domicile   of notified   /   Scheduled   Districts   alone   being   entitled   to submit   application   against   vacancies   earmarked   for the   said   Districts.     It   is   submitted   that   due   to   the impugned     Notification   /  order  and   the   advertisement she   was   constrained   to   submit   the   application   Form for District Palamu – a Non­Scheduled District, though after   her   marriage   she   is   residing   at   Ranchi,   a Scheduled   District.   It   is   submitted   that   she   had secured   more   marks   than   the   cut   off   marks   obtained by   the   last   selected   candidate   in   her   category   and Page   53  of   107 subject in the Scheduled Districts  and yet she was not selected.   It   is   submitted   that   in   this   factual background the challenge to the impugned notification /   order   and   the   advancement   are   required   to   be appreciated. 13.2. It   is   submitted   by   Shri   Ranjit   Kumar,   learned   Senior Advocate that the issues which arises for consideration in the instant case are: I. Whether   the   exercise   of   Governor's   power   under Paragraph   5   of   the   Fifth   Schedule   is   a   "plenary power"   or   an   "enabling   power"   which   must   meet the   test   of   basic   feature/foundational   principles and fundamental rights guaranteed under Part III of the Constitution? II. Whether the Governor is vested with the power to determine   eligibility   based   on   residence (specifying   100%   reservation   for   domiciles   in Schedule   Districts)   under   Paragraph   5(1)   of   the Fifth Schedule? III. Whether GOs No. 5938 & 5939 dated 14.07.2016 whereby   in   the   13   Scheduled   Districts   in Jharkhand,   Only   local   residents   of   the   said districts were declared eligible for appointment to Page   54  of   107 Class Ill and IV posts for a period of 10 years are ultra   vires   Articles   14,   16(2)&(3)   and   35   (a­i)   of the Constitution? 13.3. In support of the submissions on behalf of the original petitioners   –   candidates   belonging   to   the   Non­ Scheduled   Areas   that   the   impugned   Notification   / Order   and   the   advertisement   restricting   the   local residents   of   the   Scheduled   Area   only   to   apply   for   the post   in   the   Scheduled   Area   are   ultra   vires   to   Articles 14   &   16   of   the   Constitution   of   India   and   it   affects candidates   belonging   to   the   non­Scheduled   Area guaranteed under Part III of the Constitution of India, following submissions are made:  I. The power vested with the Governor under Article 244(1)   read   with   the   Fifth   Schedule   of   the Constitution   is   not   a   plenary   power   but   is   an enabling   power   to   meet   the   object   specified therein   i.e.,   "Administration   of   the   Scheduled Areas".   Paragraph   5(1)   of   the   Fifth   Schedule   is one   facet   of   this   enabling   power   vested   with   the Governor.   In   terms   of   this   paragraph,   he   may determine   which   Parliament   or   State   legislation Page   55  of   107 shall   apply   to   the   Scheduled   Area,   specify   the exceptions/modifications   to   the   legislations   so specified   and   also   determine   retrospective applicability of such legislation; II. The   power   of   the   Governor   under   Para   5(1)   of Fifth   Schedule   does   not   extend   to   subordinate legislation; it is with respect to an Act enacted in the   sovereign   function   by   the   Parliament   or legislature   of   the   State   which   can   only   be   dealt with; III. The   Non   obstante   clause   in   Paragraph   5   of   Fifth Schedule cannot be construed as taking away the provision outside the limitations on the amending power   and   has   to   be   harmoniously   construed consistent   with   the   foundational   principles   and the basic features of the Constitution; IV. The Governor's power under Para 5(1) of the Fifth Schedule   to   the   Constitution   is   subject   to   some restrictions,   which   have   to   be   observed   by   the Parliament   or   the   legislature   of   the   State   while making   law   and   shall   not   affect   fundamental rights   guaranteed   under   Part   III   of   the Constitution; In   support   of   above   submissions,   heavy   reliance Page   56  of   107 is   placed   on   the   decision   of   this   Court   in   the   case   of Chebrolu   Leela   Prasad   Rao   (supra)   (Paras   102­104, 154(1)(c)).  13.4. It   is   further   submitted   by   Shri   Ranjit   Kumar,   learned Senior Advocate that residence local by itself cannot be a   ground   to   accord   any   preferential   treatment   for reservation   in   public   employment   by   the   State Government  since the  same stands  specifically   barred by Article 16(1) and (2) of the Constitution. Reliance is placed   on   the   decision   of   this   Court   in   the   case   of State   of   Orissa   &   Ors   Vs.   Sudhir   Kumar   Bishwal   & Ors  reported in 1994 Supp (3) SCC 245 para 6 and 8. 13.5. It is further submitted that the Governor lacks subject matter   jurisdiction  to  prescribe  any  requirement  as to residence within   the State  in  light  of Article 16(3) r/w Article 35 (a­i) of the Constitution which mandate that power   to   create   residential   qualification   for employment is exclusively conferred on Parliament and not   the   State   Legislature   which,   by   necessary corollary, shall exclude the State  Executive (Governor) Page   57  of   107 whose power is co­terminus with the State Legislature. It is submitted that the Parliament alone is empowered to   make   the   law   prescribing   residential   requirement within a State or Union Territory, as the case may be, in   relation   to   a   class   or   classes   of   employment.   It   is submitted   that   therefore,   in   the   absence   of parliamentary   law,   even   the   prescription   of requirement   as   to   residence   within   the   State   is impossible. In support of above submission, reliance is placed on the decision of this Court in the case of  AVS Narasimha Rao & Ors. Vs. State  of Andhra  Pradesh & Anr.  reported in  (1969) 1 SCC 839 ,   Kailash Chand Sharma   Vs.   State   of   Rajasthan   &   Ors.   reported   in (2002)   6   SCC   562   (para   13­14)   and   Rajesh   Kumar Gupta   &   Ors.   Vs.   State   of   UP   &   Ors.   reported   in (2005) 5 SCC 172  (para 16 &b 17). 13.6. It   is   further   submitted   that   even   otherwise   impugned orders   /   notification   as   sought   to   introduce   100% reservation   in   the   Thirteen   Scheduled   District   in   the Page   58  of   107 State   of   Jharkhand   whereby   only   local   residents   of said Districts were declared eligible for appointment to Class   III   and   IV   posts   for   the   period   of   10   years,   are contrary to the law laid down by this Court in the case of   Indra Sawhney (supra)   (para 788) as well as recent decision   of   the   Constitutional   Bench   of   this   Court   in the case of   Chebrolu Leela Prasad Rao (supra)    (para 104)   wherein   it   has   been   held   that   the   outer   limit   of the   reservations   contemplated   in   Clause   (4)   of   Article 16   of   the   Constitution   of   India   should   not   normally exceed the limit of 50%. 13.7. Now   so   far   as   justification   by   the   State   in   invoking “sons   of   the   soil”   policy   prescribing   reservation   or preference   based   on   domicile   or   residence   as   already been decried by this Court in the case of   Dr. Pradeep Jain Vs. UOI  reported in  (1984) 3 SCC 654  (para 5), it is   submitted   that   in   the   said   decision   it   is   observed and held that the Parliament alone has been given the right   to   enact   an   exception   to   the   ban   on discrimination   based   on   residence.   The   impugned Page   59  of   107 Government   Notifications   No.   5938   &   5939   dated 14.07.2016   are   ex   facie   violative   of   Article   14   of   the Constitution   in   as  much  as   the  same  is  not   based  on any   intelligible   differentia   and   does   not   have   any rational   nexus   with   the   object   and   purpose   it   has   set out   to   achieve   i.e.,   selection   of   the   most   competent teachers to impart quality education in secondary and high   schools   run   by   State   Government   and improvement   of   educational   standard   of   the   residents within   the   State.   It   is   submitted   that   many   districts notified   as   Scheduled   Districts   like   East   Singhbhum (Jamshedpur)   and   Ranchi   are   at   the   top   half   of   the Human   Development   Index   (HDI)   in   Jharkhand whereas   the   Petitioner's   District   Palamau   has   the lowest   HDI   in   the   State,   yet   has   been   classified   as   a Non­Scheduled  District  which  smacks of  arbitrariness adopted by the State in determination of Schedule and Non­ Scheduled Districts. 13.8. It is further submitted that even the contention raised by   the   State   Government   and   some   of   the   learned Page   60  of   107 counsel   appearing   on   behalf   of   the   candidates belonging   to   the   Scheduled   Areas   that   the   impugned Notification   /   Order   were   premised   on   the   basis   that candidates who knew the local tribal language spoken in the concerned district would be in a better position to   teach   the   students,   is   absolutely   fallacious.   It   is submitted   that   as   such   said   contention   has   not   been approved  and   /   or   accepted   by   this   Court  in   the   case of   Chebrolu   Leela   Prasad   Rao   (supra) .   That   even otherwise   TGT   Recruitment   Process   is   conducted   for selection   of   Trained   Graduate   Teachers   to   teach various subjects in Secondary Schools.  It is submitted that   thus   excepting   for   the   local   tribal   language subject,   all   other   subjects   (viz.   English,   Hindi, Mathematics,   Science,   Social   Studies)   which   are general   in   nature   must   be   taught   by   the   most meritorious teachers so as to bring about an all­round development   of   the   students   as   opposed   to   a substandard   teacher   whose   contribution   is   negligible in academics. Page   61  of   107 It is submitted that  Hindi is the  official  language in   Jharkhand   and   is   also   the   common   medium   of interaction   among   the   various   regions   in   the   State since over 21 languages are spoken in the State. That therefore,   it   stands   to  no   reason   that   persons   who  do not know all 21 regional languages spoken in the State would   be   unable   to   impart   education   to   the   students in   those   regions.   It   is   submitted   that   any   person   who is well versed in Hindi (Devnagari script) is more than competent   to   effectively   impart   education   to   the students   in   all   districts   in   the   State   without   any hindrance. 13.9. It   is   further   submitted   by   Shri   Ranjit   Kumar,   learned Senior   Advocate   that   once   impugned   Notification   / Order are held to be unconstitutional and ultra vires to Articles  14, 16 and  35 of  the Constitution   of India, in that   case,   any   appointment   made   violating   the fundamental rights of the original writ petitioners and appointment   made   pursuant  to   such   unconstitutional provisions,   the   same   have   to   be   set   aside.   It   is Page   62  of   107 submitted   that   therefore,   the   High   Court   has   not committed   any   error   in   quashing   the   appointment   of the   original   writ   petitioner.   In   support   of   his   above submission, following recent decisions are relied upon: I. Anupal Singh Vs. State of UP  reported in  (2020) 2 SCC 173 . II. State   of   UP   and   Ors.   Vs.   Anand   Kumar   Yadav and Ors.  reported in  (2018) 13 SCC 560 . III. Renu Vs. District & Sessions Judge   reported in (2014) 15 SCC 731 . IV. State   of   MP   Vs.   Dharam   Bir   reported   in   (1998) 6 SCC 165. V. Syed   Khalid   Rizvi   and   Ors.   Vs.   Union   of   India and Ors.  reported in  1993 Supp. (3) SCC 575. VI. Surajprakash   Gupta   and   Ors.   Vs.   State   of   J   & K and Ors . reported in  (2000) 7 SCC 561 . VII. R.S.   Garg   Vs.   State   of   UP   and   Ors.   reported   in (2006) 6 SCC 430 . VIII. Secretary,   State   of   Karnataka   and   Ors.   Vs. Umadevi   (3)   and   Ors.   reported   in   (2006)   4   SCC 1 . 13.10   It   is   further   submitted   by   Shri   Ranjit   Kumar, Page   63  of   107 learned   Senior   Advocate   appearing   on   behalf   of   the respective   original   writ   petitioners   –   candidates belonging   to   the   Non­Scheduled   Districts   has   also requested  to   mould   the  relief   under   Article  142   of  the Constitution  of India  by   directing  to  prepare a  revised merit   list   based   on   the   already   published   cut   off obtained   by   the   last   selected   candidate   in   each   TGT subject   against   respective   categories.   It   is   submitted that   this   would   entail   that   no   fresh   or   de   novo recruitment   process   is   initiated   qua   the   advertised posts   on   the   one   hand,   while   on   the   other   hand candidates   from   the   present   pool   itself   including   the original   writ   petition   –   Soni   Kumar   and   218   similarly situated   candidates   as   well   as   even   the   present selected   candidates   will   get   an   opportunity   to   be considered for appointment as TGT teachers. Reliance is   placed   on   the   decision   of   this   Court   in   the   case   of Rajesh   Kumar   Vs.   State   of   Bihar   reported   in   (2013) 4   SCC   690   and   Ran   Vijay   Singh   Vs.   State   of   UP reported   in   (2018)   2   SCC   357 ,   in   support   of   his Page   64  of   107 request and prayer to mould the relief as prayed for. 14. Shri   Gopal   Sankaranarayanan,   the   learned   Senior Advocate   has   also   made   elaborate   submissions   in support of the impugned common judgment and order. 15. In   the   State   of   Jharkhand   13   Districts   were   declared as   Scheduled   Districts   /   Areas   in   exercise   of   powers conferred   by   sub­paragraph   (2)   of   Paragraph   6   of   the Fifth   Schedule   to   the   Constitution   of   India.   That   the State   Government   has   framed   the   Recruitment   Rules, 2015   prescribing   conditions   /   qualifications   for appointment   of   teachers.   The   said   Rules   are   in exercise   of   powers   under   Article   309   of   the Constitution   of   India.   That   vide   Circular   dated 18.04.2016   and   pursuant   to   the   order   passed   by   the High   Court,   the   State   Government   has   prescribed definition of “Local Resident of Jharkhand”. As per the said   circular,   Local   Resident   of   Jharkhand   would   be deemed to be Indian Citizens who are fulfilling any one condition out of the following criteria: ­  Page   65  of   107 “(i). he   would   have   been   residing   within   the geographical   limits   of   the   State   of   Jharkhand   and either his own name or name of his forefather would have   been   lying   recorded   in   Survey   Khata.   In   the cases   of   landless,   he   would   be   identified   by   the concerning   Gram   Sabha   which   would   be   based   on language, culture & traditions prevailing in the State of Jharkhand. (ii)would have been residing within the geographical limits   of   the   State   of   Jharkhand   for   the     past   30 years   or   more   due   to   any   trade,   employment   and other   reasons   and   would   have   earned   immovable property   or   such   person   has   wife/husband   /child and affirm commitment to stay in Jharkhand State. (iii)   would   have   been   appointed   &   working officer/employee   under   the   Government   of   State   of Jharkhand   /   institutions   being   run/recognized   by the State Government, Corporation etc.  Or   has wife/husband /child and affirm commitment to stay in Jharkhand state. (iv)Officer/employee   of   the   Government   of   India, working in the  State   of   Jharkhand   or   have   188 wife/husband /child and affirm  commitment   to stay in Jharkhand state. (v)Person   appointed   at   any   constitutional   or statutory posts in  the   State   of   Jharkhand   or   have wife/husband /child and affirm  commitment   to stay in Jharkhand state. (vi)   Such   person   who   would   have   born   in   the   State of   Jharkhand   and   completed   his   whole   education upto   Matriculation   or   its   equivalent   level   from   the recognized   institutions   established   in   the   state   of Jharkhand   &   affirm   commitment   to   stay   in Jharkhand state.” 16. That   thereafter,   Governor   of   Jharkhand   /   State Government   in   exercise   of   powers   under   Paragraph 2(1)   of   the   Fifth   Schedule   to   the   Constitution   of   India Page   66  of   107 has   issued   the   order   /   Notification   dated   14.07.2016, inter   alia,   providing   that   notwithstanding   anything contained in any Appointment / Recruitment Rules or any   other   Act,   Order,   Direction,   Rules   or   Law   for   the time   being   in   force   only   local   residents   of   the Scheduled   Areas   /   Districts   in   the   State   shall   be eligible for recruitment to the vacancy arising in Class III   and   IV   posts   of   the   District   Cadre   in   various departments of the concerned Districts, for a period of 10 years from the date of issue of the said Notification. The Order and Notification, validity of which have been questioned, are extracted hereinunder: “ G overnment of Jharkhand Deptt. of Personnel, Administrative Reforms & Rajbhasha Order   Ranchi, Dated 14.07.2016 No.   5939   /   Whereas,   under   sub­paragraph   (1)   of paragraph 5 of the Fifth Schedule to the Constitution of   India,   the   Governor   may,   by   public   notification direct that any particular Act of Parliament or of the Legislature of the State shall not apply to a Schedule Area or any part thereof in the State subject to such exceptions   and   modifications   as   specified   in   the notification. Page   67  of   107 And   whereas,   the   Scheduled   Area   in   the   State   are characterized   by   low   Human   Development   Indices, backwardness,   W.P.(C)   No.   1387   of   2017   and analogous matters remoteness poverty and whereas the   social   indicators   of   the   Scheduled   Areas   are   on an   average,   inferior   to   the   average   of   social indicators   in   the   State   due   to   uneven   topography, lack   of   water   resources,   loss   in   canopy   coverage   of forest and uncontrolled rapid industrialization; And   whereas,   recognizing   the   factors   identified above, the Tribal Advisory Council of Jharkhand has recommended   issuing   of   a   notification   by   the Governor   for   suspension   of   eligibility   conditions   as enshrined   in   various   appointment   rules   for   the appointment  of   class   3  and  class  4   posts  at  district level   for   a   period   of   10   years   in   the   13   districts namely­   Sahebganj,   Pakur,   Dumka,   Jamtara, Latehar,   Ranchi,   Khunti,   Gumla,   Lohardagga, Simdega,   East   Singhbhum,   West   Singhbhum   and Sraikela­Kharsawan for appointment of cent­percent District   level   class­3   and   class­4   posts   by   the   local residents of the district concerned; And whereas, the Governor of Jharkhand in order to improve   the   quality   of   people   in   the   Scheduled Areas,   by   providing   additional   opportunities   of employment,   in   favour   of   the   local   residents   of Scheduled Areas; The  following notification shall come into effect from the date of its publications in the official Gazette.” “ G overnment of Jharkhand Deptt. of Personnel, Administrative Reforms & Rajbhasha Notification Ranchi, Dated 14.07.2016 No.14   /   Sthaneeyata   Neeti­14­01/2015/5938   In exercise   of   powers   conferred   by   the   provisions   by sub­paragraph   (1)   of   paragraph   5   of   the   Fifth Schedule to the Constitution of India, the Governor of Jharkhand,   hereby,   directs   that   the   provisions Page   68  of   107 regarding   "eligibility   of   the   appointment"   mentioned in the various appointment rules as per list enclosed, Government   may   amend   from   time   to   time,   framed by   the   State   Government   under   article   309   of   the Constitution for the appointment to the district cadre posts, shall be deemed to the modified and enforced up to the extent as specified, hereinafter, namely:­ "Notwithstanding   anything   contained   in   these rules or any other Act, Order, Direction, Rules or   Law   for   the   time   being   in   force,   only   local residents   of   the   districts   namely  ­   Sahebganj, Pakur,   Dumka,   Jamtara,   Latehar,   Ranchi, Khunti,   Gumla,   Lohardagga,   Simdega,   East Singhbhum,  West Singhbhum  and  W.P.(C)  No. 1387 of 2017 and analogous mattersSraikela­ Kharsawan, shall be eligible for recruitment to the   vacancies   arising   in   class­3   and   class­4 posts   of   the   district   cadre   in   various department   of   the   concerned   districts,   for   a period   of   10   years   from   the   date   of   issue   of this notification." By order in the name of the  Governor of Jharkhand  Sd/­ Nidhi Khare   Principal Secretary to the   Government 16.1. Thus,   by   the   aforesaid   impugned   Order   /   Notification the   Governor   of   Jharkhand   has   directed   that   the provisions   regarding   “eligibility   of   the   appointment” mentioned   in   the   various   Appointment   Rules,   and   as framed   by   the   State   Government   under   Article   309   of the   Constitution   of   India   for   the   appointment   to   the District   Cadre   posts,   shall   be   deemed   to   the   modified and enforced up to the extent   that cent­percent Class­ Page   69  of   107 III and Class­IV posts in various department in the 13 Scheduled   districts   shall   be   reserved   for   the   local residents of the concerned districts only. At this stage, it  is required  to   be  noted   that  by   the  said  Notification only the service Rules framed under Article 309 of the Constitution of India came to be modified and even the list   attached   to   the   notification   does   not   contain   any Act   of   the   Parliament   or   of   the   State   Legislature.   By the   impugned   judgment   and   order,   the   High   Court, following   and   relying   upon   the   decision   of   the Constitutional   Bench   of   this   Court   in   the   case   of Chebrolu   Leela   Prasad   Rao   (supra)   has   declared   the aforesaid   Order   /   Notification   dated   14.07.2016   as unconstitutional   and   consequently   has   quashed appointments   of   the   trained   graduate   teachers   made pursuant to the Advertisement No. 21/2016 published on 28th December, 2016 as modified by Advertisement dated   4.2.2017,   in   the   Scheduled   Districts   relating   to the   local   resident   of   those   Districts   only.   That thereafter,   the   High   Court   has   directed   that   all   the 8423   posts   of   Trained   Graduate   Teacher   in   the Page   70  of   107 Government   Secondary   Schools   in   the   scheduled districts of the State of Jharkhand shall be advertised afresh and a fresh selection  process be undertaken in accordance   with   law.   The   impugned   judgment   and order   passed   by   the   High   Court   and   the   aforesaid directions is the subject matter of the present appeals.  17. Having   heard   the   learned   counsel   for   the   respective parties   and   considering   the   impugned   common judgment   and   order   passed   by   the   High   Court,   the questions   which   are   posed   for   consideration   of   this Court are as under: I. Whether   in   exercise   of   powers   conferred   under paragraph   5(1)   of   the   Fifth   Schedule   to   the Constitution   of   India,   whether,   the   Governor   can provide   for   100%   reservation   contrary   to   Part   III   of the   Constitution   of   India,   more   particularly, guaranteed under Article 16(1) and (2) ? II. Whether   in   exercise   of   powers   under   paragraph   5(1) of the Fifth Schedule to the Constitution of India the Governor   has   the   power   to   modify   the   relevant Recruitment   Rules   framed   under   Article   309   of   the Constitution of India ? III. What order ? Page   71  of   107 17.1. While considering the aforesaid questions / issues the relevant Constitutional provisions which would have a direct bearing are required to be referred to, which are as under: ­ “ Article   13 .   Laws   inconsistent   with   or   in derogation   of   the   fundamental   rights ­   (1)   All laws   in   force   in   the   territory   of   India   immediately before   the   commencement   of  this   Constitution,   in  so far   as   they   are   inconsistent   with   the   provisions   of this   Part,   shall,   to   the   extent   of   such   inconsistency, be void.  (2)   The   State   shall   not   make   any   law   which   takes away   or   abridges   the   rights   conferred   by   this   Part and   any   law   made   in   contravention   of   this   clause shall, to the extent of the contravention, be void.   (3)   In   this   article,   unless   the   context   otherwise requires,—  (a)   “law”   includes   any   Ordinance,   order, bye­law,   rule,   regulation,   notification,   custom   or usage   having   in   the   territory   of   India   the   force   of law;  (b) “laws in force” includes laws passed or made by a   Legislature   or   other   competent   authority   in   the territory   of   India   before   the   commencement   of   this Constitution   and   not   previously   repealed, notwithstanding   that   any   such   law   or   any   part thereof  may not  be  then in operation either  at  all  or in particular areas.  (4)   Nothing   in   this   article   shall   apply   to   any amendment   of   this   Constitution   made   under   article 368. xxx xxx xxx Article   16 .   Equality   of   opportunity   in   matters of public employment ­    (1) There shall be equality of   opportunity   for   all   citizens   in   matters   relating   to employment   or   appointment   to   any   office   under   the Page   72  of   107 State.  (2) No citizen shall, on grounds only of religion, race, caste,   sex,   descent,   place   of   birth,   residence   or   any of them, be ineligible for, or discriminated against in respect of, any employment or office under the State. (3)   Nothing   in   this   article   shall   prevent   Parliament from   making   any   law   prescribing,   in   regard   to   a class or classes of employment or appointment to an office   1[under   the   Government   of,   or   any   local   or other authority within, a State or Union territory, any requirement   as   to   residence   within   that   State   or Union   territory]   prior   to   such   employment   or appointment. (4) Nothing in this article shall prevent the State from making   any   provision   for   the   reservation   of appointments   or   posts   in   favour   of   any   backward class of citizens which, in the opinion of the State, is not adequately represented in the services under the State. (4A)   Nothing   in   this   article   shall   prevent   the   State from   making   any   provision   for   reservation   3[in matters   of   promotion,   with   consequential   seniority, to   any   class]   or   classes   of   posts   in   the   services under   the   State   in   favour   of   the   Scheduled   Castes and   the   Scheduled   Tribes   which,   in   the   opinion   of the   State,   are   not   adequately   represented   in   the services under the State. (4B)   Nothing   in   this   article   shall   prevent   the   State from   considering   any   unfilled   vacancies   of   a   year which are reserved for being filled up in that year in accordance with any  provision for reservation made under clause (4) or clause (4A) as a separate class of vacancies   to   be   filled   up   in   any   succeeding   year   or years   and   such   class   of   vacancies   shall   not   be considered together with the vacancies of the year in which   they   are   being   filled   up   for   determining   the ceiling   of   fifty   per   cent.   reservation   on   total   number of vacancies of that year. (5) Nothing in this article shall affect the operation of any   law   which   provides   that   the   incumbent   of   an Page   73  of   107 office   in   connection   with   the   affairs   of   any   religious or   denominational   institution   or   any   member   of   the governing body thereof shall be a person professing a   particular   religion   or   belonging   to   a   particular denomination. xxx xxx xxx Article   46.   Promotion   of   educational   and economic   interests   of   Scheduled   Castes, Scheduled   Tribes   and   other   weaker   sections   ­ The   State   shall   promote   with   special   care   the educational   and   economic   interests   of   the   weaker sections   of   the   people,   and,   in   particular,   of   the Scheduled   Castes   and   the   Scheduled   Tribes,   and shall protect them from social injustice and all forms of exploitation. xxx xxx xxx Article 244. Administration of Scheduled Areas and   Tribal   Areas   ­   (1)   The   provisions   of   the   Fifth Schedule   shall   apply   to   the   administration   and control of the Scheduled Areas and Scheduled Tribes in   any   State   1***   other   than   2[the   States   of Assam3[,4[Meghalaya, Tripura and Mizoram].  (2)   The   provisions   of   the   Sixth   Schedule   shall   apply to   the   administration   of   the   tribal   areas   in   2[the States   of   Assam   3[,5[Meghalaya,   Tripura   and Mizoram] xxx xxx xxx Article   246.   Subject­matter   of   laws   made   by Parliament   and   by   the   Legislatures   of   States   ­ (1)   Notwithstanding   anything   in   clauses   (2)   and   (3), Parliament   has   exclusive   power   to   make   laws   with respect to any of the matters enumerated in List I in the Seventh Schedule (in this Constitution referred to as the “Union List”).  (2)   Notwithstanding   anything   in   clause   (3), Parliament,   and,   subject   to   clause   (1),   the Legislature   of   any   State   1***   also,   have   power   to make   laws   with   respect   to   any   of   the   matters Page   74  of   107 enumerated   in   List   III   in   the   Seventh   Schedule   (in this   Constitution   referred   to   as   the   “Concurrent List”). (3)   Subject   to   clauses   (1)   and   (2),   the   Legislature   of any State 1*** has exclusive power to make laws for such State or any part thereof with respect to any of the   matters   enumerated   in   List   II   in   the   Seventh Schedule   (in   this   Constitution   referred   to   as   the “State List”). (4) Parliament has power to make laws with respect to any matter for any part of the territory of India not included   2[in   a   State]   notwithstanding   that   such matter is a matter enumerated in the State List. xxx xxx xxx Article   254.   Inconsistency   between   laws   made by   Parliament   and   laws   made   by   the Legislatures   of   States   ­     (1)   If   any   provision   of   a law made by the Legislature of a State is repugnant to any provision of a law made by Parliament which Parliament is competent to enact, or to any provision of an existing law with respect to one of the matters enumerated   in   the   Concurrent   List,   then,   subject   to the   provisions   of   clause   (2),   the   law   made   by Parliament,   whether   passed   before   or   after   the   law made   by   the   Legislature   of   such   State,   or,   as   the case may be, the existing law, shall prevail and the law made by the Legislature of the State shall, to the extent of the repugnancy, be void. (2)   Where  a   law  made   by  the   Legislature   of   a  State 1***   with   respect   to   one   of   the   matters   enumerated in   the   Concurrent   List   contains   any   provision repugnant   to   the   provisions   of   an   earlier   law   made by Parliament or an existing law with respect to that matter, then,  the   law   so  made  by  the  Legislature   of such   State   shall,   if   it   has   been   reserved   for   the consideration   of   the   President   and   has   received   his assent, prevail in that State: Provided   that   nothing   in   this   clause   shall   prevent Parliament   from   enacting   at   any   time   any   law   with respect   to   the   same   matter   including   a   law   adding Page   75  of   107 to, amending, varying or repealing the law so made by the Legislature of the State. xxx xxx xxx 309.   Recruitment   and   conditions   of   service   of persons serving   the Union or a State ­  Subject to the   provisions   of   this   Constitution,   Acts   of   the appropriate   Legislature   may   regulate   the recruitment,   and   conditions   of   service   of   persons appointed, to public services and posts in connection with the affairs of the Union or of any State: Provided   that   it   shall   be   competent   for   the President   or   such   person   as   he   may   direct   in   the case   of   services   and   posts   in   connection   with   the affairs of the Union, and for the Governor of a State or   such   person   as   he   may   direct   in   the   case   of services   and   posts   in   connection   with   the   affairs   of the   State,   to   make   rules   regulating   the   recruitment, and   the   conditions   of   service   of   persons   appointed, to   such   services   and   posts   until   provision   in   that behalf is made by or under an Act of the appropriate Legislature   under   this   article,   and   any   rules   so made   shall   have   effect   subject   to   the   provisions   of any such Act Para 5 of the Fifth Schedule of the Constitution 5.   Law   applicable   to   Scheduled   Areas .—(1) Notwithstanding   anything   in   this   Constitution,   the Governor   may   by   public   notification   direct   that   any particular   Act   of   Parliament   or   of   the   Legislature   of the State shall not apply to a Scheduled Area or any part   thereof   in   the   State   or   shall   apply   to   a Scheduled   Area   or   any   part   thereof   in   the   State subject   to   such   exceptions   and   modifications   as   he may   specify   in   the   notification   and   any   direction given under this sub­paragraph may be given so as to have retrospective effect.  (2) The Governor may make regulations for the peace and good government of any area in a State which is for   the   time   being   a   Scheduled   Area.   In   particular Page   76  of   107 and   without   prejudice   to   the   generality   of   the foregoing power, such regulations may— (a) prohibit or restrict the transfer of land by or among   members   of   the   Scheduled   Tribes   in such area;  (b)   regulate   the   allotment   of   land   to   members of the Scheduled Tribes in such area;  (c)   regulate   the   carrying   on   of   business   as money­lender   by   persons   who   lend   money   to members   of   the   Scheduled   Tribes   in   such area. (3) In making any such regulation as is referred to in sub­paragraph   (2)   of   this   paragraph,   the Governor1***   may   repeal   or   amend   any   Act   of Parliament   or   of   the   Legislature   of   the   State   or   any existing law which is for the time being applicable to the area in question.  (4)   All   regulations   made   under   this   paragraph   shall be   submitted   forthwith   to   the   President   and,   until assented to by him, shall have no effect. (5)   No   regulation   shall   be   made   under   this paragraph   unless   the   Governor   making   the regulation   has,   in   the   case   where   there   is   a   Tribes Advisory   Council   for   the   State,   consulted   such Council. 17.2. As   per   Article   246(1),   notwithstanding   anything contained in clauses (2) and (3), Parliament shall have exclusive power to make laws with respect to any of the matters   enumerated   in   List   I   in   the   Seventh   Schedule (Union   List).   As   per   Article   246(2),   notwithstanding anything   in   clause   (3),   Parliament,   and,   subject   to clause  (1), the   Legislature  of  any   State  also   shall  have Page   77  of   107 power to make laws with respect to any of the matters enumerated   in   List   III   in   the   Seventh   Schedule (Concurrent List). As per Article 254 of the Constitution of India, if any provision of law made by the Legislature of a State is repugnant to any provision of a law made by Parliament which Parliament is competent to enact, or   to   any   provision   of   an   existing   law   with   respect   to one of the matters enumerated in the Concurrent List, then,   subject   to   the   provisions   of   clause   (2),   the   law made by Parliament, whether passed before or after the law   made   by   the   Legislature   of   such   State,   or,   as   the case may be, the existing law, shall prevail and the law made by the Legislature of the State shall, to the extent of the repugnancy, be void. Thus, as per  the aforesaid Constitutional   provisions,  law  made by  the  Parliament is   supreme   and   shall   prevail   and   every   State/State Legislature   is   bound   by   the   law   made   by   the Parliament.   However,   paragraph   5   of   the   Fifth Schedule   to   the   Constitution   of   India   is   an   exception. Notwithstanding   the   aforesaid   provisions,   giving supremacy   to   the   law   made   by   the   Parliament,   the Page   78  of   107 Governor   may   direct   that   any   particular   Act   of Parliament   or   of   the   Legislature   of   the   State   shall   not apply   to   a   Scheduled   Area   or   any   part   thereof   in   the State   or   shall   apply   to   a   Scheduled   Area   or   any   part thereof   in   the   State   subject   to   such   exceptions   and modifications   as   he   may   specify   in   the   notification. Thus, the expression “notwithstanding anything in this Constitution” is related to the Constitutional provisions regarding   the   supremacy   of   the   law   made   by   the Parliament   or   State   Legislature.   This   aspect   shall   be discussed   herein   below   while   considering   the submissions   made   on   behalf   of   the   appellants   herein regarding   paragraph   5(1)   of   the   Fifth   Schedule   to   the Constitution of India. 17.3. Therefore,   the   short   question   which   is   posed   for   the consideration   of   this   Court   is,   whether,   in   exercise   of powers   conferred   under   paragraph   5(1)   of   the   Fifth Schedule   to   the   Constitution,   the   Governor   can   make provisions for 100% reservation in the scheduled Areas /   Districts   which   may   affect   the   rights   of   the   citizens Page   79  of   107 guaranteed   under   Part   III,   more   particularly,   under Article   16   (2)   of   the   Constitution   of   India?   Whether such   reservation   would   not   be   hit   by   Article   13   of   the Constitution of India? 18. Identical   question   came   to   be   considered   by   the Constitutional   Bench   of   this   Court   in   the   case   of Chebrolu Leela Prasad Rao (supra).   Before this Court the Governor of State of Andhra Pradesh issued GO in exercise   of   powers   under   paragraph   5(1)   of   the Schedule   5   of   the   Constitution   of   India,   directing   the posts   of   teachers   in   educational   institutions   in   the scheduled   tribe   areas   shall   be   reserved   for   Scheduled Tribes only notwithstanding anything contained in any other   order   or   rule   or   law   in   force.   Several   questions were  referred  to   the  Constitution   Bench.  The  following questions   were   ultimately   framed   for   consideration   by the Constitutional Bench: (1) What is the scope of paragraph 5(1), Schedule V to the Constitution of India? (a)   Does   the   provision   empower   the   Governor   to make a new law? Page   80  of   107 (b)   Does   the   power   extend   to   subordinate legislation? (c) Can the exercise of the power conferred therein override   fundamental   rights   guaranteed   under Part III? (d)   Does   the   exercise   of   such   power   override   any parallel   exercise   of   power   by   the   President   under Article 371D? (2)   Whether   100%   reservation   is   permissible   under   the Constitution? (3)   Whether   the   notification   merely   contemplates   a classification   under   Article   16(1) and   not   reservation under  Article 16(4)? (4) Whether the  conditions  of eligibility (i.e., origin and cut­off date) to avail the benefit of reservation in the notification are reasonable?" 18.1. Question No.1(a), (b), (c) and question no.3 referred to herein above are relevant for our purpose. 18.2. After   taking   into   consideration   the   relevant Constitutional   provisions   viz.   Article   244,   Fifth Schedule,   so   far   as   question   No.1(a)   viz.   whether   the provision empower the Governor to make a new law is concerned, it is observed and held by the Constitution Page   81  of   107 Bench that the Governor’s power to  make new law is not available in view of the clear language of Para 5(1) Fifth   Schedule   does   not   recognize   or   confer   such power,   but   only   power   is   not   to   apply   the   law   or   to apply  it with exceptions or modifications.(para 51) 18.3. Answering question no.1(b) viz. does the power extend to subordinate legislation, it is observed and held that Rules   framed   under   the   proviso   to   Article   309   of   the Constitution cannot be said to be an Act of Parliament or   of   State   Legislature.   It   is   observed   and   held   that the power  of Governor  under  Para 5(1) of Schedule V of the Constitution is restricted to modifying or not to apply,   Acts   of   the   Parliament   or   Legislature   of   the State.   Thus,   Rules   could   not   have   been   amended   in the   exercise   of   the   powers   conferred   under   Para   5(1) of the Schedule V. It is further observed and held that the Rules made under the proviso to Article 309 of the Constitution   cannot   be   said   to   be   an   enactment   by the State Legislature. (paras 52 to 57). Page   82  of   107 18.4. While answering question 1(c) viz.  can the exercise of the   powers   conferred   under   Para   5(1)   of   Fifth Schedule   override   fundamental   rights   guaranteed under   Part   III,   after   considering   the   decisions   of   this Court in the case of   Kesavananda Bharati Vs. State of Kerala  reported in  (1973) 4 SCC 225;   Waman Rao Vs.   Union   of   India   reported   in   (1981)   2   SCC   362; I.R. Coelho (Dead) by Lrs. Vs. State of T.N.  reported in   (2007)   2   SCC   1; S.R.   Chaudhuri   Vs.   State   of Punjab   reported   in   (2001)   7   SCC   126 ;   Ajay   Hasia Vs.   Khalid   Mujib   Sehravadi   reported   in   (1981)   1 SCC   722;   E.P.   Royappa   Vs.   State   of   Tamil   Nadu reported   in   (1974)   2   SCC   3;   Maneka   Gandhi   Vs. Union   of   India   reported   in   (1978)   1   SCC   248; Ramana   Dayaram   Shetty   Vs.   International  Airport Authority   of   India   and   Ors.   reported   in   (1979)   3 SCC 489;   Neelima Misra Vs. Harinder Kaur Paintal reported in   (1990)   2 SCC  746   and   Peerless  General Finance and Investment Co. Ltd Vs. Reserve Bank Page   83  of   107 of   India   reported   in   (1992)   2   SCC   343 ,   it   is   finally observed   and   held   that   the   power   conferred   on   the Governor   to   deal   with   the   scheduled   areas   is   not meant   to   prevail   over   the   Constitution.   The   power   of the   Governor   is   pari   passu   with   the   legislative   power of Parliament and the State. The legislative power can be exercised by the Parliament or the State subject to the   provisions   of   Part   III   of   the   Constitution. Thereafter, it is ultimately observed and held that the power   of   the   Governor   does   not   supersede   the fundamental   rights   guaranteed   under   Part   III   of   the Constitution. It has to be exercised subject to Part III and other  provisions of the Constitution.  It is further observed   and   held   that   when   Para   5   of   the   Fifth Schedule   confers   power   on   the   Governor,   it   is   not meant to confer an arbitrary power. The Constitution can   never   aim   to   confer   any   arbitrary   power   on   the constitutional authorities. They are to be exercised in a   legal   and   rational   manner   keeping   in   view   the objectives   and   provisions   of   the   Constitution.   The powers are not in derogation but in the furtherance of Page   84  of   107 the   Constitutional   aims   and   objectives.   (para   78). While   holding   so,   the   Constitutional   Bench   also considered the effect of the non­obstante clause used in para 5(1) of the Fifth Schedule of the Constitution. While   considering   the   effect   of   the   non­obstante clause,   it   is   observed   in   para   69,   70,   74   and   75   as under: “ 6 9.   Para   5(1)   of   the   Fifth   Schedule   of   the Constitution   starts   with   a   non obstante   clause. What is the effect  of the non   obstante clause vis­a­ vis   the   applicability   to   other   provisions   of   the Constitution?   Whether   the   provisions   of   Para   5(1) prevail over all other provisions of the Constitution? Whether   the   fundamental   rights   in   Part   III   of   the Constitution   are   inapplicable   and   need   not   be satisfied? 70.   The   provision   of   the   Fifth   Schedule   beginning with   the   words   “notwithstanding   anything   in   this Constitution”   cannot   be   construed   as   taking   away the   provision   outside   the   limitations   on   the amending   power   and   has   to   be   harmoniously construed   consistent   with   the   foundational principles   and   the   basic   features   of   the Constitution. XXXXXXXXXXXX 74.   The   non obstante   clause   contained   in  Para   5(1) of the Fifth  Schedule of the Constitution means the Governor   can   exercise   power   in   spite   of   the provisions   contained   in   Article   245   of   the Constitution, conferring the power upon Parliament to   make   laws   and   the   legislature   of   the   State.   The Parliament   has   the   power   to   enact   the   law.   It cannot   be   questioned   on   the   ground   that   it   would have extra territorial operation. Page   85  of   107 75.   The   non obstante   clause   has   also   been considered   in   Smt.   Parayankandiyal   Eravath Kanapravan   Kalliani   Amma   &   Ors.   v.   K.   Devi   & Ors .,   AIR   1996   SC   1963.   The   scope   has   to   be considered  in  the  context  and  purpose   for   which   it has been carved out.” 18.5. As   observed   herein   above,   we   are   also   of   the   opinion that the non­obstante clause contained in para 5(1) of the   Fifth   Schedule   of   the   Constitution   shall   be   read with   respect   to   power   of   the   Governor   to   suspend and/or modify the law made by the Parliament despite Articles   244   and   245   of   the   Constitution   of   India.   It cannot   be   read   as   conferring   upon   the   Governor absolute   power   and/or   unfettered   power, notwithstanding the provisions contained in Part III of the Constitution. 19. While   answering   question   no.2   viz.   whether   100% reservation   is   permissible   under   the   Constitution, after   referring   to   and   /   or   considering   various decisions of this Court on 100% reservation and after considering Articles 14, 15 and 16 and other  relevant Constitutional   provisions   and   after   taking   into Page   86  of   107 consideration   decision   of   this   Court   in   the   case   of Indra   Sawhney   (supra) ,  it  is  ultimately  observed  and held   that   the   reservation   that   is   permissible   by protective   mode,   by   making   it   100   percent   would become discriminatory and impermissible. It is further observed   and   held   that   the   opportunity   of   public employment   cannot   be   denied   unjustly   to   the incumbents, and it is not the prerogative of a few. The citizens   have   equal   rights,   and   the   total   exclusion   of others by  creating  an opportunity  for  one class is not contemplated   by   the   founding   fathers   of   the Constitution of India. 19.1. Thus,   in   the   case   of   Chebrolu   Leela   Prasad   Rao (supra) ,   after   considering   the   relevant   Constitutional provisions   in   detail   including   the   powers   of   the Governor   conferred   in  para   5(1)   of   the   Fifth   Schedule of   the   Constitution   of   India,   it   is   ultimately   observed and held as under: “ 166.   We answer the questions referred to us thus: Page   87  of   107 Question   No.1:   The   Governor   in   the   exercise   of powers   under   Para   5(1),   Fifth   Schedule   of   the Constitution,   can   exercise   the   powers   concerning any   particular   Act   of   the   Parliament   or   the legislature   of   the   State.   The   Governor   can   direct that   such   law   shall   not   apply   to   the   Scheduled Areas   or   any   part   thereof.   The   Governor   is empowered   to   apply   such   law   to   the   Scheduled Area   or   any   part   thereof   in   the   State   subject   to such   exceptions   and   modifications   as   he   may specify   in   the   notification   and   can   also   issue   a notification with retrospective effect. Question   No.1(a):   The   Governor   is   empowered under Para 5(1), Fifth Schedule of the Constitution, to   direct   that   any   particular   Act   of   Parliament   or the   Legislature   of   the   State,   shall   not   apply   to   a Scheduled   Area   or   apply   the   same   with   exceptions and   modifications.   The   Governor   can   make   a provision   within   the   parameters   of   amendment/ modification   of   the   Act   of   Parliament   or   State legislature.   The   power   to   make   new laws/regulations,   is   provided   in   Para   5(2),   Fifth Schedule   of   the   Constitution   for   the   purpose mentioned therein, not under Para 5(1) of the Fifth Schedule to the Constitution of India. Question No.1(b): The power of the Governor under Para   5(1),   Fifth   Schedule   to   the   Constitution   does not   extend   to   subordinate   legislation,   it   is   with respect  to an Act enacted in the sovereign  function by   the   Parliament   or   legislature   of   the   State   which can be dealt with. Question No.1(c): The Governor’s power under Para 5(1)   of   the   Fifth   Schedule   to   the   Constitution   is subject   to   some   restrictions,   which   have   to   be observed by the Parliament or the legislature of the State   while   making   law   and   cannot   override   the fundamental rights guaranteed under Part III of the Constitution. Question   No.1(d):   In   exercise   of   power   under   Para 5(1)   of   the   Fifth   Schedule   to   the   Constitution   of India, the Governor cannot override the notification issued   by   the   President   in   the   exercise   of   powers under   Article   371D. The   power   has   to   be   exercised harmoniously   with   such   an   order   issued   under Page   88  of   107 Article 371D , not in conflict thereof. Question   No.2:   G.O.Ms.   No.3/2000   providing   for 100   per   cent   reservation   is   not   permissible   under the   Constitution,   the   outer   limit   is   50   per   cent   as specified in Indra Sawhney (supra). Question   No.3:   The   notification   in   question   cannot be   treated   as   classification   made   under Article 16(1). Once   the   reservation   has   been   provided   to Scheduled   Tribes   under   Article   16(4 ),   no   such power   can   be   exercised   under   Article   16(1).   The notification   is   violative   of   Articles   14   and   16(4)   of the Constitution of India. Question   No.4   :   The   conditions   of   eligibility   in   the notification   with   a   cut­off   date   i.e.   26­1­1950,   to avail   the   benefits   of   reservation,   is   unreasonable and arbitrary one.” 20. Applying   law   laid   down   by   the   Constitution   Bench   of this Court in the case of   Chebrolu  Leela Prasad   Rao (supra) ,   to   the   facts   of   the   case   on   hand,   the impugned   Order/  Notification   No.5938  and   the   Order No.5939 dated 14.07.2016 providing 100% reservation for   the   local   residents   of   concerned   Scheduled Districts/ Areas only can be said to be  (1)   beyond   the   scope   and   ambit   of   powers   conferred upon   the   Governor   under   para   5(1)   of   the   Fifth Schedule of the Constitution of India;  Page   89  of   107 (2) 100% reservation provided for the local residents of the concerned Scheduled Districts / Areas only would be violative of Article 16(2) of the Constitution of India and  affecting  rights  of  the other  candidates /  citizens of   non­scheduled   areas   /   Districts   guaranteed   under Part III of the Constitution of India;  (3) the exercise of powers by the Governor under para 5(1) of  the  Fifth  Schedule  of the  Constitution  of  India modifying   Recruitment   Rules,  2015  which   are  framed under   Article   309   of   the   Constitution   of   India   which can   be   said   to   be   subordinate   legislation   and   cannot be   said   to   be   an   Act   or   the   Law   made   by   the Parliament   and   /   or   State   Legislature   is   beyond   the scope and ambit of Governor’s  power  under   para  5(1) of the Fifth Schedule of the Constitution of India . 21. The submission on behalf of the appellants and State that the decision of this Court in the case of  Chebrolu Leela   Prasad   Rao   (supra)   shall   not   be   applicable   to the facts of the case on hand inasmuch as in the said case   there   was   100%   reservation   for   Scheduled   Tribe Page   90  of   107 candidates which was held to be violating the rights of the   other   reserved   category   candidates   also   and   that the   decision   of   this   Court   in   the   case   of   Chebrolu Leela   Prasad   Rao   (supra)   is   required   to   be reconsidered   is   concerned  has   no  substance.   What   is required   to   be   considered   is   the   ratio   decidendi   and law   laid   down   by   this   Court.   There   is   clear   law   laid down   by   Constitution   Bench   of   this   Court   as   noted above.   The decision of the Constitution  Bench which is   rendered   after   considering   the   relevant constitutional provisions and a number of decisions of this Court is as such binding on us. It cannot be said that   the   relevant   Constitutional   provisions   and/or binding   decisions   of   this   Court   have   not   been   dealt with   and/or   considered   by   this   Court.   The Constitutional   Bench   decision   of   this   Court   in   the case   of   Chebrolu   Leela   Prasad   Rao   (supra)   also cannot   be   said   to   be   per   incuriam         ignoring   and/or taking   a   contrary   view   than   any   of   the   binding decision of this Court. As such and as observed herein Page   91  of   107 above, we reiterate that  we are bound by  the law laid down  by  this Court, more particularly, a Constitution Bench decision of this Court. We see no reason not to follow the binding Constitution Bench decision of this Court   in   the   case   of   Chebrolu   Leela   Prasad   Rao (supra) . We see no reason to take a different view than the view taken by the Constitution Bench of this court in the case of  Chebrolu Leela Prasad Rao (supra) . We also   see   no   reason   to   refer   the   matter   to   a   Larger Bench as prayed by some of the counsel appearing on behalf of the appellants – candidates belonging  to the Scheduled Areas/ Districts. 22. One   other   submission   which   is   made   by   the   learned Advocate   General   appearing   on   behalf   of   the   State before   the   High   Court   was   that   in   order   to   overcome the   factors   of   low   human   development   indices, backwardness, poverty etc., in the scheduled districts and   to   secure   justice   ­  social,   economic  and   political, the   notification   was   issued   by   the   Governor   of   the State   for   protecting   the   interests   of   the   residents   in Page   92  of   107 the scheduled districts. That even otherwise, it would be   of   immense   benefit   to   the   school­going   children   in the scheduled districts, if they are taught in their own tribal   language   by   the   local   teachers,   than   the outsiders,   who   may   not   be   well   conversant   with   the local   language.     At   the   outset,   it   is   required   to   be noted   that   such   submission   was   not   pressed   into service   heavily   by   any   of   the   counsel   appearing   on behalf   of   the   appellants   before   the   High   Court. However, it is to be noted that in the case of  Chebrolu Leela   Prasad   Rao   (supra)   the   Constitution   Bench   of this   Court   also   considered   the   very   submission   and negated   the   same   by   observing   in   para   130   and   131 as under: “ 130. No law mandates that only tribal teachers can teach in the scheduled areas; thus, the action defies the   logic.   Another   reason   given   is   the   phenomenal absenteeism   of   teachers   in   schools.   That   could   not have   been   a   ground   for   providing   100   percent reservation   to   the   tribal   teachers   in   the   areas.   It   is not the case that incumbents of other categories are not   available   in   the   areas.   When   a   district   is   a   unit for the employment, the ground applied for providing reservation   for   phenomenal   absenteeism   is irrelevant   and   could   not   have   formed   the   basis   for providing   100   percent   reservation.   The   problem   of absenteeism   could   have   been   taken   care   of   by providing better facilities and other incentives. Page   93  of   107 131.   The   reason   assigned   that   reservation   was   to cover   impetus   in   the   scheduled   areas   in   the   field   of education   and   to   strengthen   educational infrastructure is also equally bereft of substance. By depriving opportunity to the others, it cannot be said that any impetus could have been given to the cause of   students   and   effective   education,   and   now   that could have been strengthened. The provisions of 100 percent   reservation   are   ignoring   the   merit.   Thus,   it would   weaken   the   educational   infrastructure   and the merit and the standard of education imparted in the   schools.   Educational   development   of   students cannot   be   made   only   by   a   particular   class   of teachers   appointed   by   providing   reservation, ignoring   merit   in   toto.   The   ideal   approach   would   be that teachers are selected based on merit.” 22.1. Even   otherwise,   it   is   to   be   noted   that   it   may   be   true that  so far  as basic education  (at the level of  primary section)   is   concerned,   it   may   help   student   at   the primary   level   (while   providing   basic   education)   to   be taught   in   their   own   tribal   language.     But   the   same principle   may   not   be   applicable   when   question   is   of providing   education   at   higher   level   viz.   above   5 th standard.   Therefore,   if   the   candidates   belonging   to other areas (non­Scheduled Areas/ Districts) are given an opportunity to impart education (who may be more meritorious   than   the   candidates   belonging   to   the Scheduled   Areas   /   Districts)   than   it   will   be   more beneficial   to   the   students   belonging   to   the   Scheduled Page   94  of   107 Areas and their quality of the education shall certainly improve.   The   quality   of   education   of   the   school­going children   cannot   be   compromised   by   giving   100% reservation in favour of the teachers of the same/some districts   and   prohibiting   the   appointment   to   more meritorious teachers. 23. At   this   stage,   it   is   required   to   be   noted   that   even   the impugned   Order/Notification   dated   14.07.2016   and the   advertisement   providing   100%   reservations   for local   residents   of   concerned   Scheduled Areas/Districts can be said to be violative of Article 13 of   the   Constitution   of   India   also.   As   observed   herein above, the impugned Order/Notification making 100% reservation   for   the   local   resident   of   the   concerned Scheduled   Districts/Areas   is   violative   of   Article   16(2) of   the   Constitution   of   India   as   it   affects   the fundamental   rights   guaranteed   to   the   candidate belonging   to   the   non­Scheduled   Areas   guaranteed under   part   III   of   the   Constitution   of   India.   As   per Article 13 of the Constitution  of India, the State shall Page   95  of   107 not   make   any   law   which   takes   away   or   abridges   the rights   conferred   by   this   Part   and   any   law   made   in contravention of Article 13(2) shall to the extent of the contravention,   be   void.   Therefore,   also   impugned Notification/Order/Advertisement   making   100% reservation   for   the   local   resident   of   the   concerned Scheduled Areas / Districts shall be ultra vires Article 13 of the Constitution of India and shall be void.  24. Even under Article 16(3) of the Constitution of India, it is   the   Parliament   alone,   which   is   authorized   to   make any  law prescribing, in regard to a class or  classes of employment   or   appointment   to   an   office   under   the Government of, or any local or other authority within, a   State   of   Union   Territory,   any   requirement   as   to residence   within   the   State   or   Union   territory   prior   to such employment or appointment. As per Article 35 of the   Constitution   of   India,   notwithstanding   anything contained   in   the   Constitution,   the   Parliament   shall have and the Legislature of a State shall  not have the power to make laws with respect to any of the matters Page   96  of   107 which, under clause (3) of Article 16 may be provided for   law   made   by   Parliament.   Therefore,   impugned Notification/Order   making   100%   reservation   for   the local   resident   of   the   concerned   Scheduled Area/Districts (reservation on the basis of resident) is ultra   vires   to   Article   35   r/w   Article   16(3)   of   the Constitution of India. 25. Applying the law laid down by this Court in the case of Chebrolu Leela Prasad Rao (supra)  and in view of the above discussion and for the reasons stated above, the High Court has not committed any error in concluding and   holding   that   the   Notification   No.5938   and   Order No.5939   dated   14.7.2016   issued   by   the   State Government   providing   100%   reservation   for   the   local residents   of   concerned   Scheduled   Districts/Areas   as being   unconstitutional   and   ultra   vires   Articles   14, 13(2),   15   and   16(2)   of   the   Constitution   of   India.   It   is rightly   observed   and   held   that   said   Notification   and Order   would   also   violate   Articles   16(3)   and   35(a­i)   of the   Constitution   of   India.   The   High   Court   has   also Page   97  of   107 rightly   observed   and   held   that   aforesaid   Notification and Order is ultra vires to paragraph 5(1) of the Fifth Schedule   of   the   Constitution   of   India.   We   are   in complete   agreement   with   the   view   taken   by   the   High Court. 26. Now,   so   far   as   the   prayer   made   on   behalf   of   the respective   appellants   herein­   candidates   belonging   to the   Scheduled   Districts   /   Areas   who   were   already appointed   and   whose   appointments   are   held   to   be illegal is concerned and their plea that the judgment of the   High  Court  may  be  made  applicable prospectively is concerned, the same may not be accepted. Reliance is   placed   upon   the   order   passed   by   this   Court   in   the case of  Chebrolu Leela Prasad Rao (supra) , by which, even this Court saved the appointments already made and   the   another   decision   of   this   Court   in   the   case   of Kailash   Chand   Sharma   (supra)   is  concerned, such   a prayer   is   not   to   be   accepted.   Once   the Notification/Order   dated   14.07.2016   are   held   to   be ultra   vires,   as   a   necessary   consequences, Page   98  of   107 appointments   made   pursuant   to   such unconstitutional   Notification/Order   shall   have   to   be set   aside   and   such   appointments   as   such   cannot   be regularized. As observed and held by this Court in the case   of   Secretary,   State   of   Karnataka   and   Ors.   Vs. Umadevi     (supra) ,   there   is   a   distinction   between illegal  and   irregular   appointment   and   that   the   former cannot be regularized. 26.1. Now,   so   far   as   reliance   placed   upon   the   decision   / order   passed   by   this   Court   in   the   case   of   Chebrolu Leela   Prasad   Rao   (supra)   (para   167   to   169)   is concerned,   at   the   outset,   it   is   required   to   be   noted that   before   this   Court   the   appointments   were   made since   1986   onwards   and   such   appointments continued   for   a   number   of   years   and   therefore,   this Court   saved   the   appointments   already   made   which were   continued   for   a   number   of   years.   While   saving the   appointments   already   made   (which   as   such   were found   to   be   illegal),   this   Court   specifically   observed that   “in   the   peculiar   facts   and   circumstances,   the Page   99  of   107 incumbents, who have been appointed, cannot be said to   be   at   fault   and   they   belong   to   the   Scheduled Tribes”.   Even   saving   of   the   appointments   was conditional as observed in para 168. 26.2. Now,   so   far   as   reliance   placed   upon   the   decision   of this   Court   in   the   case   of   Kailash   Chand   Sharma (supra)   in  support  of  the  prayer   to  apply  judgment  of the   High   Court   prospectively   and/or   to   save appointments   already   made   is   concerned,   it   is   to   be noted   that   in  the  said  judgment  also  in   para  47,  it  is specifically observed by this Court that the Court has moulded   the   relief   on   a   consideration   of   special   facts and   circumstances   of   the   case   by   acting   within   the framework   of   powers   vested   in   this   Court   under Article   142   of   the   Constitution.   It   is   further   observed that   even   the   judgment   may   not   be   treated   as   a binding   precedent   in   any   case   that   may   arise   in future.   Therefore,   once   this   Court   has   specifically observed that the said judgment may not be treated as a   binding   precedent   in   any   case   that   may   arise   in Page   100  of   107 future,   the   said   judgment   ought   not   to   have   been relied upon on behalf of the appellants. 26.3. In  the  present   case,  impugned  Notification  /  Order  is of   the   year   2016.   The   TGT   recruitment   process   was initiated   vide   advertisement   dated   28.12.2016   as modified   on   04.02.2017   and   same   came   to   be challenged   during   the   pendency   of   the   recruitment process in the year 2017 itself. It is also required to be noted   that   by   order   dated   21.2.2019   the   Division Bench   of   the   High   Court   directed   that   notice   be published   in   the   daily   newspapers   having   wide circulation   about   institution   of   the   writ   petition   so that   the   person   interested   may   intervene   in   the   writ petition. Pursuant to such notice, several interlocutory applications/intervener   applications   came   to   be   filed, which   came   to   be   allowed   by   the   High   Court. Thereafter,   by   order   dated   18.09.2019,   taking   into consideration   the   question   of   Constitutional importance   involved   in   the   matters,   the   Division Bench   of   the   High   Court   referred   the   matter   to   be Page   101  of   107 decided   by   a   Larger   Bench.   By   the   same   order   dated 18.09.2019,   the   High   Court   stayed   the   further implementation   and   operation   of   the   impugned Notification   No.5938   and   Order   No.5939   dated 14.7.2016, subject to the appointments already made, if any. Thus, from the aforesaid it can be seen that the original   writ   petitioners   are   always   vigilant   and diligent   and   approached   the   High   Court   at   the   first available   opportunity.   Their   valuable   right   for consideration   of   their   cases   for   appointment   in   the Scheduled   Districts   /   Areas   have   been   taken   away. They   have   been   successful   before   the   High   Court. Therefore,   in   the   facts   and   circumstance   of   the   case, the decision relied upon on behalf of the appellants to make   impugned   judgment   and   order   passed   by   the High Court prospectively shall not be applicable to the facts   of   the   case   on   hand.   In   the   facts   and circumstances of the case, the prayer on behalf of the appellants   herein   to   make   the   impugned   judgment and   order   passed   by   the   High   Court   applicable Page   102  of   107 prospectively,   deserves   to   be   rejected   and   is accordingly rejected. 27. However,   at   the   same   time   and   in   the   facts   and circumstances   of   the   case   and   more   particularly,   by quashing   and   setting   aside   the   appointments   already made there is a likelihood of more complication which would   not   be   in   the   larger   public   interest.   Hence,   we are  of   the   opinion  that   this  is   a  fit  case  to   mould   the relief. Apart from the fact that the appellants herein – selected   candidates   belonging   to   the   Scheduled Districts/Areas   are   already   working   since   last   about three   years,   in   case   appointments   already   made   are not   protected   then   thousands   of   schools   in   the   State of   Jharkhand   would   be   without   teachers   and   the ultimate   sufferers   would   be   the   children   of   tribal areas.   In   view   of   the   impugned   judgment   and   order passed   by   the   High   Court,   by   which,   the   High   Court has   held   all   the   appointments   made   in   Scheduled Districts/Areas   illegal   and   has   further   directed   to   go for   fresh   recruitment,   the   State   will   have   to   undergo Page   103  of   107 fresh   recruitment   process   which   may   take considerable time and, in the meantime, there shall be vacancies   and   number   of   schools   in   the   tribal   areas shall be without teachers. Therefore, the Court has to strike a balance between the rights of the original writ petitioners   as   well   as   persons/teachers   already appointed   (whose   appointments   are  held  to  be  illegal) and   also   the   public   interest.   Hence,   we   are   of   the opinion   that   while   moulding   the   relief,   instead   of initiating a fresh recruitment process, if directions are issued  for   preparation   of  fresh   selection   list  based  on revised   merit   and   based   on   already   published   cut   off obtained   by   the   last   selected   candidate   in   each   TGT subject against respective categories., it will meet ends of   justice   and   striking   the   balance   between   the competing   rights   so   that   persons   already   appointed may not have to lose their employment/job and at the same   time   the   candidates   belonging   to   the   non­ Scheduled   Districts/Areas   may   also   get   their opportunity for appointment as a teacher on merits in the Scheduled Districts/Areas. We are of the view that Page   104  of   107 no useful purpose will be served to go in for fresh/ de novo   recruitment   process   as   directed   by   the   High Court in the impugned judgment and order. 28. In   view   of   the   above   discussion   and   for   the   reasons stated   above,   we   uphold   the   common   impugned judgment   and   order   passed   by   the   High   Court declaring   the   impugned   Notification/Order   dated 14.07.2016   as   unconstitutional   and   ultra   vires Articles 14, 16(2), 16(3) and 35(a­i) of the Constitution of   India.  We   are   in  complete  agreement  with   the  view taken by the High Court. Present Appeals challenging the impugned common judgment and order passed by the   High   Court   are   hereby   dismissed   to   the   aforesaid extent.  However, at  the  same time, the  directions  issued by   the   High   Court   in   the   impugned   judgment   and order   while   setting   aside   all   the   appointments   made pursuant to the Notification / Order dated 14.07.2016 and  Advertisement No.21 of 2016 dated 28.12.2016 as modified on 04.12.2017 and to go in for fresh/ de novo Page   105  of   107 recruitment process for the Scheduled Areas/Districts is   hereby   modified.   It   is   now   directed   that   instead   of fresh/ de novo  recruitment process by setting aside the appointments   already   made   in   the   Scheduled Districts/Areas,   the   State   shall   revise   the   merit   list based on the already published cut off obtained by the last   selected   candidates   in   each   TGT   subject   against the   respective   categories   with   respect   to   entire   State and   respective   candidates   belonging   to   the   non­ Scheduled Areas and Scheduled Areas (Districts) shall be   adjusted   accordingly   on   the   basis   of   individual merit   of   the   candidates.   The   present   directions   are issued   considering   the   peculiar   facts   and circumstances   of   the   case   and   more   particularly considering   the   fact   that   there   are   already   vacant posts of teachers in the State  (in both Scheduled and non­Scheduled   Area).   We   are   of   the   view   that   if   the appointments already made are set aside and fresh de novo recruitment process for such posts is initiated, a number   of   schools   in   the   Scheduled   Areas   shall   be without any teacher which may ultimately affect larger Page   106  of   107 public interest and education of concerned children in the Scheduled Areas.  Present   direction   is   issued   in   exercise   of   powers under   Article   142   of   the   Constitution   of   India   in   the larger public interest of Scheduled Areas/Districts.  Present   appeals   are   partly   allowed   to   the aforesaid   extent   modifying   the   impugned   common judgment   and   order   passed   by   the   High   Court   as observed herein above.  In the facts and circumstances of the case, there shall be no order as to costs. ……………………………… .J.         [M.R. SHAH] ……………………………… .J.               [B.V. NAGARATHNA]  NEW DELHI; AUGUST 02, 2022 Page   107  of   107