Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 2, Cited by 0]

Calcutta High Court (Appellete Side)

824W/2012 on 4 June, 2013

Author: Prasenjit Mandal

Bench: Prasenjit Mandal

                             1




04.06.2013                  W.P. No.824 (W) of 2012

   g.b.             Mr. Ekramul Bari,
                    Mr. S.S. Mondal.
                                ... for the petitioner.

                    Mr. Deb Narayan Roy.
                                ... for the respondent nos.1 to 3.

Heard the learned Advocates of both the sides. This application is at the instance of a teacher and is filed for enhancement of pay on increase of Ph.D. degree in the relevant subject.

The petitioner was appointed assistant teacher in the Chanchal Siddheswari Institution, District - Malda on July 19, 1993 in the Science group. At the time of appointment his qualification was recorded as B.Sc. honours in Zoology. Thereafter, on increase of the qualification of M.Sc. in Zoology, the petitioner was allowed to draw the Post Graduate scale of pay w.e.f. December 12, 1993. Thereafter he obtained the Doctorate degree in Zoology i.e. in the relevant subject in the year 2008 and then he applied for enhancement of pay i.e. for two additional increments for his Ph.D. degree which was rejected by the concerned District Inspector of Schools (SE) on the ground that the prayer for additional increments could not be considered in terms of the Government Order. No.593- SE(B) dated November 27, 2007. Being aggrieved by such order of the District Inspector of Schools (SE), Malda, this application has been preferred.

2

Now, the question is whether the petitioner is entitled to get two additional increments as prayed for on the ground of obtaining the Ph.D. degree in the relevant subject.

Upon hearing the learned Counsel for the parties and on going through the materials on record, I am of the opinion that the prayer of the writ petitioner has been rightly rejected in view of the Government Order Nos.548-SE(S) dated June 24, 1997 & 593-SE(B) dated November 27, 2007. The petitioner may enhance his qualification accordingly to his choice, but, in case of drawing additional increments, he has to follow certain rules and regulations as described in the Government Order dated November 27, 2007. For convenience, the said order is quoted below:-

"The School Education Department, Government of West Bengal considers it necessary to publish an order specifying the manner in which a teacher appointed in Honours Graduate/Post Graduate scale of pay will be entitled to claim any additional increment and higher scale of pay upon acquiring Post Graduate or any Higher diploma, Degree under Section 14(3) of the West Bengal Schools (Control of Expenditure) Act, 2005.

1. All the teachers teaching in different State Aided Schools will have to take prior permission from the Managing Committee / Ad-hoc Committee/Administrator as the case may be to enroll themselves and to appear for any examination for enhancement of educational 3 qualification. The Managing Committee being 'Competent Authority' in such cases will take a decision in its next meeting and convey its decision to the teacher concerned immediately. A copy of the decision of the Managing Committee will be forwarded to the office of the D.I. of Schools (SE) of the concerned district.

2. The applicant-teacher thereafter, will, if nec3essary, apply for Leave/Special Leave/Study Leave as the case may be (along with the resolution of Managing Committee) to the West Bengal Board of Secondary Education (Which is the Competent Authority in this case) through the Managing Committee of the Schools.

3. The teacher is required to seek prior permission of concerned District Inspector of Schools (SE) (only when he/she wants to claim additional increment/higher scale of pay etc. for obtaining such higher qualification) through the Managing Committee of the School.

4. Provided further that no such permission can be granted on any ground to any teacher who has entered the service/joined the school with Graduate Degree and with a graduate scale of pay [Any Managing Committee of any school recommending such case and of any District Inspector of Schools granting such prayer will be treated as an 4 'Offender' under West Bengal Schools (Control of Expenditure) Act, 2005.]

5. The course to be studied should be relevant to the subject studied in Undergraduate Honours/Post Graduate Course of the Applicant Teacher and none other. The Deemed University/University etc. conducting the examination must be affiliated to UGC.

6. Prayers from teachers who have already secured higher qualification observing the procedure mentioned above and who have submitted his/her claim to concerned District Inspector of Schools whit a complete set of papers like certificate, resolution of Managing Committee etc. before the introduction of West Bengal Schools (Control of Expenditure) Act, 2005 may be considered only by the District Inspector of Schools (SE) with the approval of Director of Schools Education, West Bengal only after examining the staffing pattern, vacancy positions etc. of the schools concerned.

7. No such prayer for higher scale of pay from any teacher with Graduate Degree and Graduate scale of pay at the time of entry into service/joining the schools will be entertained no matter whether he/she has secured this higher qualification before or after introduction of West Bengal schools (Control of Expenditure) Act, 2005.

5

8. Henceforth, no permission will be accorded for securing higher qualification for obtaining higher scale of pay to any Assistant Teacher and/or to any Assistant Teacher over 50 years of age serving in any Junior High Schools or any schools respectively.

9. This order will replace all earlier orders published in this matter before the date of coming into effect of West Bengal Schools (Control of Expenditure) Act, 2005, 1565-SE(S) dated 26.12.2005 also stands modified."

Thus, from the above order it is clear that the concerned teacher is required to seek prior permission of the concerned District Inspector of Schools (SE) by due process of law only when he/she wants to claim additional increments/higher scale of pay, etc., for acquiring such higher qualification.

In the instant case, as per materials on record, the petitioner was awarded the Ph.D. degree at the time of convocation for the said purpose held on March 11, 2008 and then he applied for increase of two additional increments.

Mr. Ekramul Bari, learned Advocate appearing for the petitioner has contended that since the students of the concerned school are likely to be benefited for increase of qualification in the relevant subject in view of the several decisions of this Hon'ble Court, the petitioner is entitled to two additional increments and, in fact, the Managing Committee forwarded the resolution of the Managing Committee for the aforesaid purpose on October 3, 2008 and so, the prayer of the petitioner should have been allowed.

6

Mr. Bari has relied on the decision dated July 4, 2012 passed in W.P. No.4532 (W) of 2012 whereby it has been directed to grant two additional increments to the petitioner for his doctoral degree in the relevant subject with effect from the date when such doctoral degree was awarded to the teacher in the convocation.

He has also contended that the State of West Bengal preferred an appeal being MAT No.802 of 2012 against the order of dismissal of a writ petition in respect of the additional increments for awarding the Ph.D. degree and the Appellate Court granted the prayer for two additional increments from the date of convocation. Situation is similar to the present one.

He has also referred to the decision dated February 7, 2013 passed in W.P. No. 2705 (W) of 2013 by another Single Bench of this Hon'ble Court whereby, relying on the decision of W.P. No.4532 (W) of 2012, the prayer for additional increments was allowed on acquiring the doctoral degree.

On the other hand, Mr. Deb Narayan Roy, learned Advocate appearing for the State of West Bengal has referred to the aforesaid Government Order 593-SE(B) dated November 27, 2007 and the Order No.548-SE(S) dated June 24, 1997 wherein it has been clearly indicated that all the teachers teaching in different State-aid schools will have to take prior permission from the District Inspector of Schools (SE) through the Managing Committee/Ad-hoc Committee/Administrator as the case may be if they like to enroll themselves and to appear for the examination conducted through Correspondence/Distance Mode of education from the UGC- 7 affiliated Universities for claiming additional increment and higher pay under Section 14(3) of the West Bengal Schools (Control of Expenditure) Act, 2005. For the purpose of study leave, a teacher has to approach to the West Bengal Board of Secondary Education through the Managing Committee of the School.

Thus, he has submitted that the prayer of the writ petitioner should be rejected for non-compliance of the Government Order dated November 27, 2007.

Having due regard to the submissions of the learned Advocates of both the sides and on perusal of the materials on record, I find that in the case of W.P. No.4532 (W) of 2012 the matter in dispute was with regard to the Government Order dated January 5, 2012 relating to the Section 14(3) of the West Bengal School (Control of Expenditure) Act, 2005. Relying on the aforesaid decision, the other learned Single Judge has passed a similar order in the W.P. No.2750 (W) of 2013. So far as the appeal being MAT No.802 of 2012 is concerned, the similar matter i.e. the West Bengal Schools (Control of Expenditure) Act, 2005 was under consideration and the Appellate Court has held that since the decision dated July 4, 2012 of W.P. No.4532 (W) of 2012 was not under challenge before the higher forum and the said order was implemented, the order dated July 4, 2012 has become final.

Thus, I find that the said three decisions are related to the matter in dispute concerning the West Bengal Schools (Control of Expenditure) Act, 2005 relating to cut off date of August 18, 2005 for grant of incremental benefits. And 8 nowhere it has been discussed whether the respective writ petitioners had taken any permission from the Managing Committee and then from the concerned District Inspector of Schools (SE) to pursue their Ph.D. degree. So the question of taking the permission was not an issue in the aforesaid three matters referred to by Mr. Bari. In the instant case, there is no material to show that the Managing Committee had granted any prior permission to pursue the Ph.D. degree on condition that such study would not hamper the teaching profession of the writ petitioner in the concerned school. Similarly, the petitioner did not file any material to show that he sought for permission from the concerned District Inspector of Schools (SE) through the Managing Committee for acquiring the doctoral degree. So, the concerned District Inspector of Schools had no scope to consider at all whether the petitioner pursued the doctoral degree on permission and the teaching of the petitioner in the said school was hampered or not for the study.

Accordingly, I am of the view that the Government Order No.593-SE(B) dated November 27, 2007 is very much relevant for consideration of grant of higher scale of pay or increments on acquiring the doctoral degree in the instant case.

So far as enrollment for Ph.D. in 2001 is concerned, at that time the Government Order No.548-SE(S) dated June 24, 1997 was in vogue and for convenience, the said Government Order is set out below:-

"The undersigned in directed by the order of the Governor to say that henceforth all the teachers 9 teaching in different state-aid schools will have to take prior permission from the District Inspector of Schools (SE) through the Managing Committee, Ad-hoc Committee/Administrator as the case may be if they like to enroll themselves and to appear for the examination conducted through Correspondence/Distance Mode of education from the UGC-affiliated Universities. The managing committee of the concerned School shall send such cases to D.I. (SE) for approval along with their commences, including, inter alia, the relevance of the subject of higher studies and also whether such higher studies are likely to affect the duties of the teacher in the school."

So, the petitioner did not comply with the Government Order dated June 24, 1997. So the contention of Mr. Bari is that as the registration had been done in 2001 no permission was required, cannot be accepted.

In order to claim certain legal rights, the petitioner is required to follow certain legal duties which he did not obey.

Accordingly, I am of the view that the decisions referred to by Mr. Bari are quite distinguishable from the present one and for that reason these decisions will not apply in the instant case. So, the writ petitioner cannot get the benefits of the aforesaid decisions referred to by Mr. Bari.

Accordingly, I am of the view that the District Inspector of Schools (SE) has rightly rejected the prayer for two additional increments for obtaining the Ph.D. decree in view of the Government Order No.593-SE(B) dated November 27, 10 2007. In that view of the matter, the petitioner is not entitled to get any of the reliefs as prayed for in the writ petition.

Accordingly, the application is dismissed. However, there will be no order as to costs. Urgent xerox certified copy, if applied for, be given to the learned counsel for the petitioner upon compliance of necessary formalities.

(Prasenjit Mandal. J.)