/2023 INSC 0775/ Non­Reportable IN THE SUPREME COURT OF INDIA CIVIL APPELLATE JURISDICTION  CIVIL APPEAL NOS.5483­5484 OF 2023 (Arising out of Special Leave Petition (C) Nos.6764­6765 of 2018) Vijaya Bhiku Kadam         … Appellant versus Mayani Bhag Shikshan Prasarak  Mandal & Ors.           … Respondents J U D G M E N T ABHAY S. OKA, J. 1. Leave granted. FACTUAL ASPECTS 2. The   issue   concerns   the   employment   of   the   appellant,   a lecturer,   with   the   second   respondent–College   which   is affiliated   to   the   fourth   respondent–Shivaji   University, Kolhapur, Maharashtra.   3. The appellant has done M.A. in English and by the year 1992, she had acquired the qualification of PhD.   The second respondent–College   was   established   in   the   Academic   Year SLP (C) Nos.6764­6765 of 2018     Page 1 of 152023INSC775 1991­1992.  On an application made by the appellant, by the order   dated   15 th   September   1992,   the   second   respondent College   appointed   the   appellant   as   a   part­time   lecturer   in English   for   the   Academic   Year   1992­1993.     The   first respondent­Society runs the second respondent­College.   The fourth respondent–University approved the said appointment. 4. On   5 th   July   1993,   an   advertisement   (the   first advertisement)   was   published   by   the   first   respondent   for inviting  applications to the posts of full­time lecturer.   In the said   advertisement,   two   posts   were   advertised.     One   was   in the   open   category   and   the   other   one   was   against   the Scheduled   Caste   category.     The   appellant   and   the   fifth respondent   applied   for   the   said   posts   along   with   another candidate,   namely,   Ms   S.D.   Patil.     The   University   Selection Committee recommended the aforesaid three candidates.  The name of Ms S.D. Patil was first in the order of merit, the fifth respondent   was   the   second   one   and   the   appellant   was   the third one.   Though the fifth respondent did not belong to the Scheduled   Caste   category,   on   26 th   August   1993,   the   first respondent   appointed   her   against   the   post   reserved   for   the Scheduled   Caste   category   for   a   period   of   one   year.     Ms   S.D. Patil, the candidate at serial no.1 in the order of merit, did not join the employment and therefore, by the appointment order dated 8 th  September 1993, the appellant was appointed to the post   of   lecturer   in   English   for   one   academic   year   on   a   full­ time basis. SLP (C) Nos.6764­6765 of 2018     Page 2 of 15 5. The   fourth   respondent–University   approved   the appointment   of   Ms   S.D.   Patil   as   a   full­time   lecturer   in   the open   category.     The   fourth   respondent–University   approved the   appointment   of   the   fifth   respondent   for   a   period   of   one academic   year   against   the   post   reserved   for   the   Scheduled Caste category.  The approval was given subject to a condition that during the period of probation, the candidates must clear the   NET   Examination.     Noticing   the   mistake   in   the   approval granted   by   the   fourth   respondent–University,   the   second respondent–College wrote a letter on 28 th  January 1994 to the fourth   respondent–University   requesting   to   grant   approval   to the  appointment of  the  appellant  in  the  open   category  as  Ms S.D. Patil did not join.   The fourth respondent–University, by the   letter   dated   4 th   March   1994,   did   not   accept   the   said request   as   the   appellant   was   not   possessing   NET qualification.     At   that   time,   both   the   appellant   and   the   fifth respondent were not possessing NET qualification.  6. On   8 th   September   1994,   the   second   respondent–College again   advertised   (the   second   advertisement)   the   two   posts. The   advertisement   recorded   that   the   requirement   of   NET qualification   was   exempted   to   those   candidates   who   have been awarded a PhD degree before 31 st  December 1993.  Both the   appellant   and   the   fifth   respondent   applied   for   that   post. However,   the   fifth   respondent   was   not   possessing   the qualification   of   a   PhD.       She   had   appeared   for   the   M.Phil degree   examination.     The   University   Selection   Committee recommended   the   names   of   the   appellant   and   the   fifth SLP (C) Nos.6764­6765 of 2018     Page 3 of 15 respondent.     As   per   the   order   of   merit,   the   appellant   was above   the   fifth   respondent.     The   Selection   Committee recommended   the   appellant   for   appointment   to   the   open category post.  The fifth respondent was recommended for the post   reserved   against   the   Scheduled   Caste   category.     The fourth   respondent–University   approved   the   appointment   of the   appellant   on   the   open   post   and   granted   approval   to   the appointment   of   the   fifth   respondent   on   the   post   reserved   for the Scheduled Caste category. 7. The   third   advertisement   was   published   by   the   first respondent–College on 7 th  August 1995 wherein, only the post of   lecturer   reserved   for   the   Scheduled   Caste   category   was advertised.     Pursuant   to   the   said   advertisement,   the   fifth respondent   applied   for   the   said   post.     The   Selection Committee   recommended   the   fifth   respondent   against   the said   post.     By   the   letter   dated   3 rd   January   1996,   the   fourth respondent–University   approved   the   appointment   of   the   fifth respondent   against   the   reserved   post   for   a   period   of   one academic   year.     Accordingly,   a   letter   of   appointment   dated 20 th   June   1996   was   issued   to   the   fifth   respondent   informing her   that   her   appointment   will   come   to   an   end   after   the Selection   Committee   selects   a   Scheduled   Caste   candidate. The   fourth   advertisement   was   issued   on   17 th   June   1996   for the   same   post   reserved   for   Scheduled   Caste.     The   fifth respondent again applied for the post. On 28 th   October 1996, the second respondent–College terminated the appointment of the   fifth   respondent   from   the   end   of   the   term.     Being SLP (C) Nos.6764­6765 of 2018     Page 4 of 15 aggrieved   by   the   termination,   the   fifth   respondent   preferred an   appeal   before   the   University   and   College   Tribunal,   Pune (for short, ‘the Tribunal’) in which the appellant was not made a   party.     The   Tribunal   granted   a   stay   to   the   order   of   her termination.  During the pendency of the said appeal, the first respondent–College   again   passed   an   order   of   termination dated   20 th   April   1997   against   the   fifth   respondent   on   the ground that the Commerce Section in the College was closed down.     Therefore,   another   appeal   was   preferred   by   the   fifth respondent   before   the   Tribunal.     By   the   order   dated   5 th February 1998, the Tribunal allowed the appeal and directed reinstatement of the fifth respondent to her original post.  The first   respondent–College   filed   a   writ   petition   for   challenging the   said   order,   in   which   the   appellant   applied   for impleadment.     However,   the   High   Court   rejected   the   said application. 8. On 6 th  May 1998, in the writ petition filed by the College, an  interim  order  was  passed  by   the  High   Court  directing  the College   to   continue   the   fifth   respondent   as   a   lecturer. Therefore,   by   the   letter   dated   5 th   January   1999,   the   College addressed   a   letter   to   the   fourth   respondent–University,   in which it was stated that due to the interim order in favour of the   fifth   respondent,   there   will   be   three   full­time   lecturers   of English   for   which,   there   was   no   approval.     Thereafter,   the College   requested   the   fourth   respondent–University   to   grant approval to continue the appellant as a half­time or part­time teacher.   As the approval was for two and a half posts of full­ SLP (C) Nos.6764­6765 of 2018     Page 5 of 15 time   lecturers   in   English,   the   fourth   respondent–University did   not   accede   to   the   said   request.     Therefore,   by   the   letter dated 29 th   March 2000, the first respondent–College informed the   appellant   that   for   the   next   academic   year,   she   will   work for  a half­time  workload  and on  half  pay.   In  the  meanwhile, the   appellant   filed   a   writ   petition   in   the   High   Court   for challenging   the   order   dated   5 th   February   1998   by   which   the fifth   respondent   was   ordered   to   be   reinstated.     During   the pendency of the said writ petition filed by the appellant, in the writ   petition   filed   by   the   College,   there   was   a   compromise between   the   College   and   the   fifth   respondent   and   therefore, the writ petition earlier filed by the College was disposed of as infructuous.     On   5 th   September   2014,   the   High   Court   in   the writ petition filed by the appellant set aside the order dated 5 th February   1998   of   the   Tribunal   and   remanded   the   appeal   for fresh consideration.  In the meanwhile, by the communication dated   29 th   March   2000,   the   College   informed   the   appellant that   her   seniority   will   be   below   the   seniority   of   the   fifth respondent.     The   appellant   preferred   an   appeal   against   the said  decision  before the  Tribunal.    The restored  appeal  along with the appeal preferred by the appellant were heard and by the   common   judgment   and   order   dated   21 st   December   2015, the  appeal  preferred   by  the   appellant  was  dismissed  and   the appeals preferred by the fifth respondent were allowed. 9. Being   aggrieved   by   the   said   common   judgment,   the appellant   filed   two   writ   petitions   before   the   High   Court   of Judicature at Bombay.  By the impugned judgment and order SLP (C) Nos.6764­6765 of 2018     Page 6 of 15 dated   25 th   July   2017,   the   learned   Single   Judge   of   the   High Court   dismissed   both   the   writ   petitions.     Being   aggrieved   by the   said   judgment,   the   present   appeals   have   been   preferred by  the   appellant  in  which   on   12 th   March   2018,   while   issuing notice,   the   status   quo   was   ordered   to   be   maintained.     As   a result   of   which,   the   appellant   continued   in   part­time/half­ time service. SUBMISSIONS 10. The submission of the learned senior counsel appearing for   the   appellant   is   that   the   appellant   was   appointed   on   the basis   of   the   first   advertisement.     Even   on   the   basis   of   the second   advertisement,   the   appellant   was   selected.     In   both processes,   the   appellant   was   selected   against   the   open category   post.     That   is   how,   on   26 th   October   1994,   the   first respondent–College   issued   the   letter   of   appointment appointing   the   appellant   in   open   category   to   which   the   fifth respondent   did   not   raise   any   objection.     On   the   contrary, pursuant   to   the   third   and   fourth   advertisements,   the   fifth respondent   applied   for   the   post   which   was   reserved   for   the Scheduled   Caste   category.     The   submission   of   the   learned senior  counsel  is  that  after  the  fifth  respondent accepted  the appointment of the appellant against open category, it was too late in the day for her to approach the Tribunal and contend that she was above the appellant in the order  of merit in the process   conducted   on   the   basis   of   the   first   advertisement. His   submission   is   that   the   appellant   was   a   regularly SLP (C) Nos.6764­6765 of 2018     Page 7 of 15 appointed candidate and therefore, her appointment on a full­ time basis cannot be disturbed.   11. The submission of the learned counsel appearing for the fifth   respondent   is   that   pursuant   to   the   first   advertisement when   the   selection   process   was   conducted,   the   fifth respondent   was   shown   above   the   appellant   in   the   order   of merit.     Therefore,   the   fifth   respondent   ought   to   have   been appointed   against   the   open   category   post   and   the   appellant on   a   temporary   basis   against   the   post   reserved   for   the Scheduled   Caste   category.     As   far   as   the   first   and   second respondents   are   concerned,   their   stand   is   that   they   have abided by the orders of the High Court and the Tribunal.  The learned counsel appearing  for the fourth  respondent justified the action of granting approval to the fifth respondent against the   open   category   post.     The   submission   of   the   learned Standing   Counsel   for   the   State   Government   is   that   the additional  burden of payment of salary cannot be  put on the State   Government   by   directing   the   appointment   of   the appellant against the full­time post. CONSIDERATION OF SUBMISSIONS 12. Pursuant   to   the   first   advertisement   published   on   5 th July   1993,   both   the   appellant   and   the   fifth   respondent   had applied   for   selection   to   two   posts   of   lecturers   in   English. Pursuant   to   the   said   process,   on   8 th   September   1993,   the appellant   was   appointed   by   the   first   respondent–College   as lecturer in English against the open post.  In the said letter of SLP (C) Nos.6764­6765 of 2018     Page 8 of 15 appointment,   it   was   mentioned   that   it   was   on   a   temporary basis   till   the   appellant   passed   the   NET   Examination   during the   Academic   Year   1993­1994,   during   the   probation   period. What   is   important   here   is   that   by   the   letter   dated   20 th January 1994, the fourth respondent–University approved the appointment   of   Ms   S.D.   Patil   against   the   open   post   of lecturer.     As   noted   earlier,   Ms   S.D.   Patil   had   participated   in the   process   on   the   basis   of   the   first   advertisement   but   she was   not   interested   in   getting   employment.     Under   the   same letter,   the   appointment   of   the   fifth   respondent   was   made   for one   academic   year   against   the   post   reserved   for   the Scheduled   Caste   category.     Thereafter,   the   College Administration   wrote   to   the   fourth   respondent–University stating   that   Ms   S.D.   Patil   had   not   joined   and   therefore,   they requested   for   grant   of   approval   to   the   appointment   of   the appellant.  The fifth respondent never made any protest about her  appointment against the  post  reserved  for  the  Scheduled Caste category.  In fact, pursuant to the second advertisement dated 8 th  September 1994, the fifth respondent again applied. Even the appellant applied.   As per the advertisement, as the appellant   was   a   PhD,   the   requirement   of   NET   qualification was   relaxed.     It   is   pertinent   to   note   here   that   the   fifth respondent did not challenge the process that commenced on the   basis   of   the   second   advertisement   on   the   ground   that against   the   first   advertisement,   she   was   entitled   to   the appointment   to   the   open   post.     On   the   basis   of   the   second advertisement,   the   Selection   Committee   recommended   both SLP (C) Nos.6764­6765 of 2018     Page 9 of 15 the appellant and the fifth respondent.  However, in the order of merit, the appellant was shown at serial no.1 and the fifth respondent was shown at serial  no.2.   By the letter dated 5 th January 1995, the fourth respondent–University approved the appointment   of   the   appellant   against   the   open   post   of lecturer.  The fourth respondent–University also approved the appointment of the fifth respondent against the post reserved for the Scheduled Caste category on a temporary basis. 13. Thereafter   came   the   fourth   advertisement   dated   17 th June 1996 for the same post reserved for the Scheduled Caste category.     Again,   the   fifth   respondent   applied.     However,   the management of the second respondent–College appointed one Mr Gorakh Jagannath Sathe against the reserved post which led   to   the   order   of   termination   of   the   fifth   respondent.     As pointed  out  earlier,   the   fifth   respondent  challenged   the  order of termination by filing an appeal to which, the appellant was not   made   a   party.     In   the   said   appeal,   a   specific   stand   was taken   by   the   College   that   the   appointment   of   the   appellant was   made   on   the   open   post   regularly   and   she   has   been working as a confirmed teacher in the said post.   During the pendency of the appeal preferred by the fifth respondent, the second   order   of   termination   was   passed   on   the   ground   that the Commerce faculty was closed.  Therefore, one more appeal was preferred by the fifth respondent.   On 5 th   February 1998, the   Tribunal   by   setting   aside   the   order   of   termination   of   the fifth respondent, directed her reinstatement.   For giving effect to   the   said   order,   on   5 th   January   1999,   the   appellant   was SLP (C) Nos.6764­6765 of 2018     Page 10 of 15 appointed   again   as   a   part­time   lecturer   on   the   ground   that there   was   approval   to   only   two   and   a   half   posts   of   English lecturers and the fifth respondent cannot be removed.   In the writ   petition   filed   by   the   appellant,   there   was   an   order   of remand.     After   remand,   the   appeal   preferred   by   the   fifth respondent   was   again   allowed   and   that   is   how   the   appellant filed   a   writ   petition   before   the   High   Court   which   has   been dismissed by the impugned order.  The High Court found that when   the   selection   process   was   conducted   against   the   first advertisement,   the   appellant   was   placed   below   the   fifth respondent in the order of merit and in fact, approval was not granted to the appointment of the appellant. 14. The analysis of the aforesaid factual position shows that the appellant has been placed in a very peculiar position.  On the   basis   of   the   process   conducted   pursuant   to   the   first advertisement,  the  appellant was  appointed  against  the  open post   by   the   letter   of   appointment   issued   on   8 th   September 1993   which   recorded   that   the   appointment   of   the   appellant was temporary subject to the condition of qualifying the NET Examination   during   the   probation   period.     At   that   time, though   the   fifth   respondent   was   appointed   against   the   post reserved   for   the   Scheduled   Caste   category,   she   did   not protest.     Pursuant   to   the   second   advertisement,   both   the appellant   and   the   fifth   respondent   applied.     By   the   letter dated 26 th  October 1994, the appellant was appointed subject to clearing the NET Examination during the probation period. By the letter dated 5 th   January 1995, the appointment of the SLP (C) Nos.6764­6765 of 2018     Page 11 of 15 appellant   was   approved   by   the   fourth   respondent–University against the open post.   As stated earlier, the fifth respondent applied   pursuant   to   the   third   and   fourth   advertisements without   making   any   grievances   about   the   outcome   of   the process   conducted   under   the   second   advertisement   under which   the   appellant   was   appointed   against   the   open   post. Due to the orders passed by the Tribunal, by the order dated 5 th   January   1999,   the   appellant   was   again   appointed   as   a part­time lecturer on a temporary basis.   Thus, the appellant worked   against   the   open   category   post   of   lecturer   in   English from   8 th   September   1993   till   5 th   January   1999   and   in   the meanwhile,   the   fourth   respondent–University   approved   the regular   appointment   of   the   appellant   by   the   letter   dated   5 th January   1995.     This   situation   has   arisen   as   the   fifth respondent never objected to the appointment of the appellant pursuant   to   the   first   and   second   advertisements   and   she participated   in   the   two   further   processes   conducted   on   the basis of the third and fourth advertisements.  In this process, the   appellant   has   become   age   barred   to   get   the   appointment to   the   post   of   lecturer   elsewhere.     Even   assuming   that   there was   an   error   committed   by   the   College   Management   by appointing the appellant against the open category of post in the year 1994, the appellant cannot be allowed to suffer, as in the   second   process,   she   was   the   first   in   the   order   of   merit. This selection was never challenged by the fifth respondent. 15. The appellant continues to work as a lecturer in English on a half time basis.   Therefore, for doing substantial justice, SLP (C) Nos.6764­6765 of 2018     Page 12 of 15 this   is   a   fit   case   where   we   should   invoke   our   power   under Article   142   of   the   Constitution   of   India   for   continuing   her appointment   on   full   time   basis.   While   doing   so,   we   will   have to   issue  directions   to  the   State   Government  to  release   grant­ in­aid   to   the   first   and   second   respondents   for   payment   of salary to the appellant. 16. Hence,   by   modifying   the   impugned   order,   without disturbing   the   fifth   respondent,   we   issue   the   following directions in the exercise of our jurisdiction under Article 142 of the Constitution of India: a. The   appellant   shall   be   reinstated   to   the   post   of lecturer   in   English   in   the   second   respondent­ College with effect from 5 th   January 1995 within a period of one month from today; b. However,   the   appellant   will   not   be   entitled   to   the salary   of   the   post   of   lecturer   from   5 th   January 1995   till   the   date   of   her   appointment   in   terms   of this order; c. The   appellant   shall   be   placed   in   the   seniority   list immediately   below   the   fifth   respondent   and   the lecturer   appointed   on   the   post   reserved   for Scheduled Caste; SLP (C) Nos.6764­6765 of 2018     Page 13 of 15 d. As   clarified   earlier,   the   appellant   will   not   be entitled   to   salary   admissible   the   post   of   lecturer from   5 th   January   1995   till   the   date   of   her appointment in terms of this order and this period shall   be   taken   into   consideration   only   for   the limited purposes of granting retiral benefits to the appellant; e. We   direct   the   State   Government   to   release necessary grant­in­aid for payment of salary to the appellant from the date of her appointment to the post of lecturer  in English pursuant to this order, if necessary, by creating a supernumerary post; f. We   make   it   clear   that   notwithstanding   this   order, the   post   and   status   of   the   fifth   respondent   shall remain unaffected;  g. We make it clear that the  directions issued under this order are in the exercise of the jurisdiction of this   Court   under   Article   142   of   the   Constitution and   the   same   shall   not   be   treated   as   precedent; and   SLP (C) Nos.6764­6765 of 2018     Page 14 of 15 h. The appeals are disposed of on the above terms. ….…………………….J.   (Abhay S. Oka) .....…………………...J.   (Sanjay Karol) New Delhi; August 28, 2023. SLP (C) Nos.6764­6765 of 2018     Page 15 of 15