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 0, Cited by 0]

Telangana High Court

Kottalanka Dileep Kumar vs Union Of India on 25 March, 2026

         IN THE HIGH COURT FOR THE STATE OF TELANGANA
                         AT HYDERABAD

     THE HON'BLE THE CHIEF JUSTICE SRI APARESH KUMAR SINGH
                              AND
             THE HON'BLE SRI JUSTICE G.M.MOHIUDDIN

                WRIT PETITION No. 32214 of 2023

                          DATED : 25.03.2026
Between:

Kottalanka Dileep Kumar
                                                                ... Petitioner
                                     AND

Union of India, Ministry of Skill Development,
rep. by its Director General of Training,
New Delhi and three others
                                                           ... Respondents

ORDER:

Sri V. Ramu, learned counsel appears for petitioner. Sri N. Bhujanga Rao, learned Deputy Solicitor General of India, appears for respondents.

2. The Centralized Employment Notification (CEN) No.RRC-01 of 2019 dated 23.02.2019 (Ex.P.7) was issued by Railway Recruitment Board for recruitment of Act Apprentices in Railways for the candidates who have qualified All India Trade Test (AITT)/National Council of Vocational Training (NCVT) examination on or before 12.04.2019.

2 HCJ (AKrS, J) & GMM, J W.P.No.32214 of 2023

3. The claim of the petitioner who had appeared and passed the said exam before the cutoff date as per Clause 12.2 of the notification was rejected by the impugned notice dated 28.04.2023. The endorsement in respect of his name at Sl.No.211 is "AS PER PARA 12.2 of CEN, he has NOT appeared in the NCVT examination before the last date for registration of online application i.e., on or before 12.04.2019". The petitioner approached this Court thereafter with a prayer to direct respondent No.2 to issue pass certificate to him since according to him, he had passed AITT/NCVT examination by December, 2018, itself. He sought quashing of the notice dated 28.04.2023 as regards him and for release of appointment letter to him under the Centralized Employment Notification (CEN) No.RRC-01 of 2019 dated 23.02.2019.

4. The controversy surrounds around the question whether the petitioner was eligible for the post under Group-D test conducted by respondent No.3. The Coordinate Bench of this Court vide order dated 21.11.2024 framed pivotal question to be answered taking into account the documents, such as, Annexures P.1, P.2, P.4 and P.6, filed by the petitioner 3 HCJ (AKrS, J) & GMM, J W.P.No.32214 of 2023 cumulatively to show that the petitioner had qualified the test in December, 2018. Ex.P.4 is the statement of marks for AITT under ATS conducted by Director General of Training (DGT), Ministry of Skill Development and Entrepreneurship (MSDE) and Apprentice Training Scheme (ATS) for the exam held in December, 2018, results of which were declared on 16.12.2019 and Mark sheet was generated on 26.05.2023. The training period as per the said statement of marks is from 19.10.2016 to 18.10.2017. According to the petitioner, the screenshots of the marks sheet on the website of the Ministry at Annexures P.1 and P.2 are contradictory as Ex.P.1 shows him failed in 2018 whereas Ex.P.2 shows him passed. Ex.P.6 is a statement of marks for the same exam held in December, 2021, showing the same period of training i.e., from 19.10.2016 to 18.10.2017 results of which were declared on 19.02.2022. This statement of marks shows that he has qualified the exam with total 385 marks.

5. In view of the direction issued by the Coordinate Bench of this Court vide order dated 21.11.2024, an additional counter-affidavit was filed by respondent Nos.1 and 2. The 4 HCJ (AKrS, J) & GMM, J W.P.No.32214 of 2023 relevant paragraphs which seek to explain the discrepancy noted in the order dated 21.11.2024 are extracted hereunder:

"5. It is submitted that the certificates as claimed in Sl. No.1 of the Table in para-6 of this I.A. 1 of 2024 and marked as P-3 or 23 is not a certificate. It appears to be a screen shot of a computer screen taken on 3/9/2019. As per the records available with this directorate (DGT), the marks obtained by the petitioner in the paper Trade Theory are 28 out of max. marks 100 in the Computer Based Test conducted in Dec 2018. The minimum marks required to pass in Trade Theory are 40 out of 100 i.e. 40%. The marks in the Sessional part of Trade Theory paper are 17 out of max. marks

20. The petitioner has produced a screenshot dated 24.04.2019 marked as page 24 of this I.A. In this screenshot dated 24.04.2019 the petitioner has obtained a total of 45 marks (28+17) in the Trade Theory Paper. The same has been corroborated in the marksheet issued by this directorate dated 16-Dec-2019 and produced by the petitioner as page marked as 26 of this I.A. It is further submitted that the marks obtained by other apprentices as appearing in the screenshot dated 3/9/2019 and marked as P-3 or 23 of this I.A. are matching with the records available with this directorate. Therefore, based on the submission in this para, the genuineness of the screenshot dated 3/9/2019 and marked as P-3 or 23 of this I.A. appears to be inconclusive. The petitioner Shri Kottalanka Dileep Kumar may be directed to submit the original screenshot dated 3/9/2019 and marked as P-3 or 23 of this I.A. for examination.

6. As per the letter no.B/ELS/TRS/55 dated 29.04.2019 issued from the Office of DRM, Electric Loco Shed, South Central Railway, the petitioner has been listed as ex-failed apprentice for appearing All India Trade Test to be held during May 2019, Page No.4 (FORMAT-4) of this letter dated 29.04.2019 may please be referred to. This letter is attached as Annexure R-1. This means 5 HCJ (AKrS, J) & GMM, J W.P.No.32214 of 2023 that the petitioner had not cleared trade Theory examination in the previous AITT i.e. AITT 108 held in Dec 2018.

7. It is submitted that the petitioner has not furnished any evidence of him clearing the Trade Theory paper during AITT 108 held in Dec 2018. The genuineness of the screenshot dated 3/9/2019 and marked as P-3 or 23 of this I.A. appears to be inconclusive. The petitioner may be directed to submit the original screenshot dated 3/9/2019 and marked as P-3 or 23 of this I.A. for examination. Evaluated answer sheet of the petitioner for the Trade Theory paper is not available as the exam was held in Dec 2018. Submissions made in para-6 above may considered as sufficient enough to prove that the petitioner has not cleared the Trade Theory paper in the 108 AITT held in Dec 2018. It is further submitted the petitioner has never cleared the Trade Theory paper in the any of the AITT held so far.

8. It is submitted that the petitioner is eligible to get a pass certificate based on the application of provision contained in Ministry of Skill Development and Entrepreneurship (MSDE) O.M. No. MSDE-14(03)/2021-AP(PMU) dated 20th Dec, 2021 and effective from 1st Jan, 2022. This directorate is ready to issue a corrected pass certificate considering only the marks obtained in Trade Practical paper only. As per the records, the petitioner has secured 259 out of 300 marks in main Practical examination and 85 out of 100 marks in Sessional. It is worth mentioning here that the Practical paper consists of two components of main/external (300 marks) and sessional/internal (100 marks). The date of result of this marksheet would be 1st Jan 2022 the effective date of implementation of O.M. No.MSDE-14(03)/2021-AP(PMU) dated 20th Dec, 2021. All other marksheets and certificates issued shall be cancelled."

6. A reading of the aforesaid paragraphs indicates that the respondents have failed to answer the discrepancy as regards 6 HCJ (AKrS, J) & GMM, J W.P.No.32214 of 2023 Annexures P.4 and P.6. The explanation is confined to Annexure P.3 or 23 of I.A. The petitioner also filed a reply thereto on 08.04.2024 reiterating that he had secured pass marks in three papers during May 2018 and in remaining one paper during December, 2018, exam. The respondents have denied the successful completion of the Act Apprenticeship examination during December, 2018, without furnishing any document to the contrary. The respondents should be directed to furnish the evaluated answer sheets written by the petitioner in December, 2018, AITT/NCVT examination. They are under obligation to issue pass certificate exempting him from passing Trade Theory Examination taking citation of OM No. F.No.MSDE.I4(02)/2021 AP. (PMU) dated 25.01.2022.

7. We have heard the learned counsel for the parties in this background of facts relevant for deciding the controversy herein. It appears that discrepancy between Annexures P.1 and P.2 remained despite filing of additional counter affidavit. But, the perusal of the statement of marks at Annexure P.4 for the exam held in December, 2018, results of which were declared on 16.12.2018 removes any doubt that the petitioner had 7 HCJ (AKrS, J) & GMM, J W.P.No.32214 of 2023 appeared in the Trade Practical and Sessional Papers and qualified the exam. The discrepancy in Ex.P.1 and P.2 relates to passing of the petitioner in trade theory paper the veracity of these documents have not been explained in the additional counter-affidavit filed by the respondents.

8. In these circumstances, this Court is of the view that the rejection of the case of the petitioner on the ground that he had not appeared in the exam by the cutoff date 12.04.2019 as per Clause 12.2 of the notification is not correct. Therefore, the impugned rejection order is set aside. The case of the petitioner be considered in accordance with law of course, subject to eligibility conditions and verification of the relevant certificates. Needless to say, if the petitioner is otherwise eligible, his candidature may be considered as against any vacancies existing in the Department for the subject post within a reasonable time. This exercise be completed within a period of sixteen (16) weeks from the date of receipt of a copy of this order.

8 HCJ (AKrS, J) & GMM, J W.P.No.32214 of 2023 Accordingly, the instant Writ Petition is disposed of. There shall be no order as to costs.

Miscellaneous applications, if any pending, shall stand closed.

____________________________ APARESH KUMAR SINGH, CJ _____________________ G.M.MOHIUDDIN, J 25th MARCH, 2026.

kvni