/2022 INSC 1053/ REPORTABLE IN THE SUPREME COURT OF INDIA CIVIL APPELLATE JURISDICTION CIVIL APPEAL NO.  9040 OF 2022 (@ SLP(C) NO. 14252 OF 2022) Kumari Laxmi Saroj & Ors.       ...Appellant(S) Versus State of U.P. & Ors.        ...Respondent(S) J U D G M E N T  M. R. Shah, J. 1. Feeling   aggrieved   and   dissatisfied   with   the   impugned judgment and order dated 13.07.2022, passed by the High Court of Judicature at Allahabad, Lucknow Bench in Writ A.   No.   3993/2022,   by   which,   the   High   Court   has dismissed the said writ petition and refused to issue a writ directing  the respondent(s) to appoint them on the post of Health   Worker   (Female),   the   original   writ   petitioners   have preferred the present appeal.   2. The facts leading to the present appeal in a nutshell are as under: ­ 1 2.1 That   applications   were   invited   vide   advertisement   dated 15.12.2021 for  appointment  on  the post of Health Worker (Female).  The  last  date  for  submitting  the  application  was 05.01.2022.   As   per   clause   6   of   the   advertisement,   it   was inevitable   for   the   candidate   to   possess   the   essential qualifications   (educational   and   other)   till   the   last   date   of the   application   which   included   a   condition   that   the candidate   must   have   successfully   completed   one   year   six months/two   years   Auxiliary   Nurses   and   Midwives   (ANM) training   course   (including   six   months   training   related   to obstetrics)   as   per   the   norms   of   the   Nursing   Council   of India  and that  the candidate  was duly  registered  with  the Uttar Pradesh Nurses and Midwife Council, Lucknow (U.P. Council).     All   the   appellants     filled   up   their   applications forms   through   online   mode   and   appeared   in   the   said examination.   The   eligibility   of   the   candidate   was   required to be considered only during verification of the documents. All   the   appellants   were   registered   with   the   M.P.   Council. All   the   appellants   except   one   submitted   the   applications for   the   U.P.   Council   registration.   The   M.P.   Council furnished the NOC. However, the U.P. Council took time to 2 issue   the   registration   and   therefore,   the   respective appellants   could   not   produce   the   U.P.   registration   during verification   of   documents.   The   candidatures   of   the appellants were not considered further for appointment on the   ground   that   at   the   time   of   verification   of   the documents   they   were   not   duly   registered   with   the   Uttar Pradesh   Nurses   and   Midwife   Council,   Lucknow,   and therefore,  they   were   ineligible   as   they   did   not   possess   the essential   qualifications,   as   per   the   advertisement.   The appellants therefore, filed the writ petition before the High Court.   By   the   impugned   judgment   and   order,   the   High Court has dismissed the said writ petition by accepting the stand   taken   on   behalf   of   the   State   that   at   the   time   of verification   of   documents   and/or   even   at   the   time   of submitting the applications forms, they were not registered with U.P. Council and therefore, they are ineligible.        2.2 Feeling   aggrieved   and   dissatisfied   with   the   impugned judgment   and   order   passed   by   the   High   Court   dismissing the   writ   petition,   the   original   writ   petitioners   have preferred the present appeal by way of special leave.  3 3. We have heard learned counsel appearing on behalf of the respective parties at length.  4. At   the   outset,   it   is   required   to   be   noted   that   the   date   of advertisement   inviting   applications   was   15.12.2021.   The last  date  of  submitting   the  application   was  05.01.2022.  It is   true   that   as   per   the   advertisement,   a   candidate   should have   been   registered   with   the   U.P.   Council.   All   the appellants – writ petitioners who were having M.P. Council registration had applied for U.P. Council registration before the   date   of   the   advertisement   published   on   15.12.2021, except   for   one   candidate   (namely   Kumari   Pooja   Rani).   It took some time for the M.P. Council to issue the NOC and thereafter, it took further time for the U.P. Council to issue the   registration.   The   statement   showing   the   date   of application   for   U.P.   Council   registration,   issuance   of   the NOC   by   M.P.   Council,   date   of   application   to   the   U.P. Subordinate   Services   Selection   Commission   and   date   of issuance of the U.P. Council registration in respect of each appellant is as under:  Petitioner/ Appellant Date   of   MP Council Application for   UP MP Council Date   of Application Date   of   UP Council 4 No.  Registratio n  Council Registratio n  NOC Furnished  to UPSSSC Registratio n   1.   Kumari Laxmi Saroj 17.09.2021 18.09.2021 02.12.202 1 21.12.202 1 14.02.2022 2.   Kumari Pooja Rani 23.11.2021 23.12.2021 28.12.202 1 26.12.202 1 03.06.2022 3.   Hema Lata Mishra 12.09.2017 22.11.2021 29.11.202 1 31.12.202 1 24.03.2022 4.   Durga Sharma  12.09.2017 22.11.2021 29.11.202 1 31.12.202 1 16.03.2022 4.1 Thus,   because   of   the   late   issuance   of   the   registration   by the   U.P.   Council,   the   appellants   could   not   produce   the U.P.   Council   registration   either   on   the   last   date   of   the application and/or at the time of verification of documents and therefore, they were held ineligible.  4.2 From the aforesaid, it can be seen that as such, there was no fault on the part of the appellants in not producing the U.P.   Council   registration   either   at   the   time   of   submitting the applications forms or even at the time of verification of the documents. As such, all the appellants except one had applied   for   U.P.   Council   registration   before   the   date   of advertisement i.e., 15.12.2021. Therefore, for no fault(s) of theirs, the appellants could not have been made to suffer. The   issue   involved   is   directly   covered   by   the   decision   of this   Court   in   the   case   of   Narender   Singh   Vs.   State   of Haryana   and   Ors.;   (2022)   3   SCC   286 .     In   the   said 5 decision, it is observed and held by this Court that once it was found that there was no lapse/delay on the part of the applicant   and/or   there   was   no   fault   of   the appellant/applicant   in   not   producing   the   NOC   at   the relevant time, he  cannot  be  punished for  the  same.  When the   aforesaid   decision   was   pressed   into   service   before   the High Court on behalf of the appellants, the High Court has not   followed   the   same   by   observing   that   the   directions issued   by   this   Court   in   the  case   Narender   Singh   (supra), were   in   exercise   of   powers   under   Article   142   of   the Constitution of India. The aforesaid is a misreading and/or misinterpreting   of   the   judgment   of   this   Court.   This   Court has   specifically   laid   down   the   law   that   if   it   is   found   that there   is   no   lapse/delay   on   the   part   of   the   applicant,   he cannot   be   punished   for   no   fault   attributable   to   him. However, as in that case, another candidate/employee was already   appointed,   this   Court   had   protected   his   service also   while   exercising   the   powers   under   Article   142   of   the Constitution   of   India.   Therefore,   exercise   of   the   powers under   Article   142   of   the   Constitution   of   India   was   for protecting   the   service   of   another   employee   –   respondent 6 No. 4 in that case. The High Court has as such, mis­read the judgment of this Court.   5. In view of the above and for the reasons stated above and applying   the   law   laid   down   by   this   Court   in   the   case   of Narender   Singh   (supra),   the   impugned   judgment   and order   passed   by   the   High   Court   is   unsustainable   and   the same   deserves   to   be   quashed   and   set   aside   and   is accordingly quashed and set aside.    6. The   respondent(s)   are   directed   to   appoint   the   appellants herein   to   the   post   of   Health   Worker   (Female)   within   a period of six weeks from today, if otherwise, they are found meritorious   and   fulfilling   the   other   eligibility   criteria. However,   it   is   made   clear   that   the   appellants   shall   be entitled   to   all   the   benefits   from   the   date   of   their   actual appointments.   Present   appeal   is   accordingly   allowed.   In the facts and circumstances of the case, there shall be no order as to costs.  …………………………………J.                   (M. R. SHAH) 7 …………………………………J.  (HIMA KOHLI) NEW DELHI,  DECEMBER 15, 2022. 8