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 17, Cited by 3]

Delhi High Court

St. Anthony???S Senior Secondary ... vs Rohini Gupta & Anr. on 27 August, 2013

Author: Valmiki J. Mehta

Bench: Valmiki J.Mehta

*            IN THE HIGH COURT OF DELHI AT NEW DELHI

+                         W.P.(C) No. 6549/2008
%                                                          27th August, 2013

ST. ANTHONY‟S SENIOR SECONDARY SCHOOL
                                                          ......Petitioner
                                Through:       Mr. P.P.Khurana, Sr. Adv. with
                                               Mr. Dipender Kumar,Advocate.


                          VERSUS

ROHINI GUPTA & ANR.                                       ...... Respondents
                  Through:               Ms. Garima Prasad, Adv. for R-1.

CORAM:
HON'BLE MR. JUSTICE VALMIKI J.MEHTA

To be referred to the Reporter or not?


VALMIKI J. MEHTA, J (ORAL)

1. By this writ petition, the petitioner-school impugns the order of the Delhi School Tribunal (DST) dated 30.7.2008. By the impugned order the Delhi School Tribunal allowed the appeal of the respondent no.1 and set aside her termination of services with full back wages. The Delhi School Tribunal has held that respondent no.1 will stand confirmed after initial period of probation. It has been held that her services could not have been extended after the first year of probation. The DST has held that extension of period of probation has to be within the first year of probation itself and WPC 6549/2008 Page 1 of 22 not after three months of the expiry of the order of probation and in such circumstances, the employee is deemed to be confirmed after the first year of probation. The Delhi School Tribunal has buttressed its findings by observing that no memo was given to the respondent no.1 during her first period of probation to show unsatisfactory work.

2. I have recently held in the case of Hamdard Public School Vs. Directorate of Education & Anr. (W.P.(C) 8652/2011 decided on 25.07.2013) as under:

"3. Sub- Rule 1 of Rule 105 provides the original period of probation as one year, and which can be extended by the appointing authority. What is the period for which probation can be extended is however not provided in Sub-Rule1. Sub- Rule 1 further provides that services of an employee can be terminated without notice during the period of probation if the work and conduct of the employee is not satisfactory. First Proviso to the Sub-Rule 1 states that the requirement of the provision of Sub-Rule 1 of seeking approval of the Director of Education with regard to extension of period of probation by another year shall not apply in case of an employee of a minority school. The first proviso is therefore really limited for getting permission of the Director of Education for extension of the probation period "by another year". It be noted that the expression is not "only another year" or "only another one year" or "a maximum period of another year" or "maximum period of another one year" etc. etc. The expression only uses "another year" without specifying an outer limit of the probation period. Also, even if in some manner of WPC 6549/2008 Page 2 of 22 interpretation we take the expression "another year" to mean that there can only be one additional year of probation after the original one year of probation, even then, there is nothing found in the first proviso providing for automatic or deemed confirmation. As already stated above, first proviso only functions in a limited field qua getting permission of Director of Education. Neither the main body of Sub-Rule 1, nor the first proviso, provides for a maximum period of probation, and also they do not provide for automatic or deemed confirmation. The following conclusions therefore in my opinion can safely be drawn from reading of Sub-Rule 1 of Rule 105 alongwith its first Proviso.
(i) Sub-Rule 1 prescribes an initial probation period of one year, however, there is no maximum period of probation which is prescribed in this Sub-Rule.
(ii) Services of an employee can be terminated during the probation period (and which maximum probation period is not prescribed), if the work and conduct of the employee is not satisfactory.
(iii) Neither Sub-Rule 1 nor the first proviso provides for automatic or deemed confirmation on the expiry of the period of probation.
(iv) The first proviso only uses the expression "by another year" and not "by another one year" or "by another one year only" or "maximum by another year" i.e in the first proviso there is no outer limit of probationary period prescribed like there is none in the body of the main Sub-Rule 1.
(v) The first proviso can in a way be said to only deal with a minority school not requiring permission of the Director of Education, and the same does not concern other schools in Delhi.
WPC 6549/2008 Page 3 of 22

I must hasten to add that in terms of the judgments which have been passed by Division Benches of this Court in the cases of Kathuria Public School v. Director of Eduction, 123 (2005)DLT 89 (DB) and Delhi Public School & Anr. v. Shalu Mahendroo & Ors. (2013)196 DLT 147 (DB), in spite of certain provisions requiring prior approval of Director of Education with respect to certain acts and actions of the school, it has been held that with respect to unaided schools, no prior permission is required of the Director of Education. I am of course not touching on those aspects because such aspects are governed by the ratios of the judgments in the cases of Kathuria Public School(supra) and Delhi Public School (supra).

(vi) Neither the main Sub-Rule 1 and nor the first proviso to Sub-Rule 1 in any manner specifically and categorically not only does not provide for a maximum period of probation but they also do not provide for deemed or automatic confirmation.

xxx xxx xxx

11. Now that takes us to the most vexed question as to what should be a reasonable period. We will have to keep in mind Article 21A of the Constitution for this purpose. To understand the issue of what should be a reasonable period qua Rule 105 as regards a teacher, let us start with two extreme examples. One extreme example is that probation period cannot be extended at all for the third year and the other extreme example is that the probation period can be kept on extending by the management even till the age of superannuation. Obviously, both these extreme situations cannot decide what is a reasonable period. In many statutory WPC 6549/2008 Page 4 of 22 rules and rules of many organizations , there is provided a three year period of probation like in the case of Lawrence School (supra). Therefore, probation period undoubtedly can be of 3 years under Rule 105 because as already stated there is no outer limit of probation period provided. The question is that for how long beyond the third year can a period of probation continue. In my opinion, reasonable period will have to be dependent on the facts of each case including as to what is the post or nature of employment in question, what are the terms and conditions agreed to at the time of original appointment and subject of course to the same being in accordance with Delhi School Education Act and Rules, 1973. The nature of job or duties to be performed by the teacher will also have to be kept in mind. It will also have to be kept in mind whether the teacher will be overage for similar employment if he/she is not confirmed. Keeping in mind all the relevant facts, probation period, except in exceptional cases, so far as a teacher is concerned, should not continue beyond a period of 5 years from the first date of appointment. Even a period of 4/5 years has to be really in a very grave and exceptional case depending on the facts of that case. However, I do not express myself finally with respect to what should be a reasonable period between 3 to 5 years because Courts will necessarily examine that aspect in the facts and circumstances of each individual case. I am making these specific observations with respect to the maximum period of probation being ordinarily only of 5 years because in the absence of fixing an outer limit by the statute viz Rule 105, the entire purpose of a probation period and a probationary teacher being confirmed would be defeated by the machinations of the management of the schools in certain cases thus affecting education and bringing in of Article 21A in the Constitution. Therefore, I hold that the Rule 105 must be so interpreted that the reasonable period therein should ordinarily be around three years, should not extend beyond five years in WPC 6549/2008 Page 5 of 22 most of the cases, and, in the rarest or rare cases, one more year upto 6 years may be considered. However again at the cost of repetition it is stated that six years period is being observed only as a most grave and rarest of rare circumstance in a case, and ordinarily, a probation period qua a teacher should not extend beyond/around three years which is a reasonable period, and as per the facts and circumstances of certain case, and which issues/decisions are of course justiciable before Courts the probation period can go up to 5/6 years as stated above.

12. Coming now to the facts of the present case, I have already reproduced the appointment letter above, and which not only does not contain a maximum period, but the same also requires a confirmation order. Since Rule 105 does not contain a maximum period of probation, and having held that the same can ordinarily be of three years, it cannot be said that probation period could not have been for a third year in this case. Respondent no.2 was terminated by non-stigmatic order of termination in the third year of appointment i.e in the third year of probation. Once I have held that in many organizations even three years of period of probation is provided, I do not think that in the facts of the present case, the petitioner-school was in any manner acting illegally in continuing the probationary period to the third year. As already stated the letter of appointment of the respondent no.2 specifically states that respondent no.2‟s probationary period will come to an end successfully only by a specific order of confirmation. Since the termination of the respondent no.2 is by a non-stigmatic order dated 1.10.2005, within the third year of probation, I am of the opinion that the services of respondent no. 2 were validly terminated during the period of probation. I may note that there is no challenge before me on behalf of the respondent no.2, and WPC 6549/2008 Page 6 of 22 nor was there such a challenge by the respondent no.2 before the Tribunal, that the order of termination is not non-stigmatic. It is also not the case that the school-management has illegally, arbitrarily, vexatiously and malafidely not considered the respondent no.2 for confirmation in spite of satisfactory work."

3. In the judgment of Hamdard Public School (supra), I have had an occasion to consider the issue of confirmation of a probationer having to be looked into both from the view point of the appointment letters as also the language of Rule 105 of the Delhi School Education Rules, 1973. I have held that there is no automatic confirmation unless appointment letters so provide inasmuch as there is no provision for deemed confirmation in terms of Rule 105. I have further held that a probation period should not ordinarily extend to more than 3 years, if probation period is extended it can go from 3 years to 5 years for reasons which are justiciable before Courts, and, in the rarest of rare cases that probation period can be extended for the 6th year.

4. In the present case, respondent no.1 was first given an adhoc appointment in view of the fact that exigencies of the work had occurred.

This appointment order was made for a period of 315 days w.e.f 4.7.2005 till 15.5.2006. Respondent no.1 was thereafter appointed on probation for one year in terms of the Service Agreement dated 3.7.2006 and which provided in para 1 that probation period can be extended for one year at the sole WPC 6549/2008 Page 7 of 22 discretion of the school. Probation period was further extended for one year w.e.f 3.7.2007 by the letter dated 5.10.2007 of the petitioner -school.

Respondent no.1‟s services were ultimately terminated vide the letter of the petitioner-school dated 15.5.2008 and which reads as under:-

       To                                   Dated:15/05/2008

        Ms. Rohini Gupta
        A-104, Young Aheria CGHS
        Plot-2, Sector-7, Dwarka
         New Delhi-110075

                   Sub: Termination of Service

You have been appointed as Trained Graduate Teacher (TGT) on probation vide our letter of appointment and Service Agreement dated 03/07/2006, duly signed and accepted by you. In terms thereof, your probation was for a period of one year, initially and extendable by another year. Since your performance was not found satisfactory during the first year of probation, the probation was extended for a further period of one year.

We wish to inform you that the management has again appraised your performance during the second year of probation but does not find your work satisfactory. Infact, you were advised to improve your performance but you have failed to do so. In these circumstances, your services are hereby terminated with immediate effect in terms of the stipulation in your letter of appointment/Service Agreement dated 03/07/2006. You are being paid one months notice pay in lieu of notice.

Please find enclosed one Cheque No. 007588 dated 15.05.2008 for Rs. 22,400/- drawn on United Bank of India towards full WPC 6549/2008 Page 8 of 22 and final satisfaction of your account, as per the following detail.

1) One months notice pay Rs. 14,603-00.

2. Earned salary for the month of May 2008 (15 working days)-Rs.7,302-00 Rs.495-00 (arrears of D.A) Total: 22,400-00 Yours Sincerely Sr. Ivy Principal 30/04/2008 (emphasis added)

5. Before me, counsel for respondent no.1 sought to distinguish the judgment in the case of Hamdard Public School (supra) by raising the following arguments:-

(i) The order of termination dated 15.5.2008 is stigmatic and hence illegal.
(ii) Respondent no.1 had given satisfactory services, and therefore, respondent no.1 hence could not have been terminated.
(iii) Respondent no.1‟s services have been terminated in a malafide manner inasmuch as on the same date on which the 6 th Pay Commission Report was published i.e on 24.3.2008, respondent no.1 was given a letter pointing out her deficiencies, and which were basically reasons for justifying the illegal removal of the respondent no.1.
WPC 6549/2008 Page 9 of 22

6. On the issue as to whether the impugned order of termination dated 15.5.2008 is stigmatic or non-stigmatic, let me reproduce the relevant paras of the judgment of the Supreme Court in the case of Muir Mills Unit of NTC (U.P.) Ltd. Vs. Swayam Prakash Srivastava & Anr. (2007) 1 SCC 491, which read as under:-

"44. Also in the case of Registrar, High Court of Gujarat and Anr. v. C.G. Sharma it was observed that an employee who is on probation can be terminated from services due to unsatisfactory work.
45. This Court's decision in the case of P.N. Verma v. Sanjay Gandhi PGI of Medical Sciences can be referred to in this context, where it was held by this Court that, the services of a probationer can be terminated at any time before confirmation, provided that such termination is not stigmatic. This Court in State of Madhya Pradesh v. Virendera Kumar Chourasiya also has held that in the event of a non-stigmatic termination of the services of a probationer, principles of audi alteram partem are not applicable.
46 We are also of the view that the award of the Labour Court is perverse as it had directed grant of back wages without giving any finding on the gainful employment of respondent No.1 and held that the discontinuance of the services of a probationer was illegal without giving any finding to the effect that the disengagement of respondent No.1 was in any manner stigmatic. The decision in the case of MP State Electricity Board v. Jarina Bee (Smt) (supra), this Court held that payment of full back wages was not the natural consequence of setting aside an order of removal. In the instant case, though the termination was as far back as in 1983, the Industrial Adjudicator has not given any finding on unemployment. This Court in a recent case of State of Punjab v. Bhagwan Singh (2002)9SCC636 has held that even if the WPC 6549/2008 Page 10 of 22 termination order of the probationer refers to the performance being "not satisfactory", such an order cannot be said to be stigmatic and the termination would be valid."

(underlining added)

7. The Supreme Court in the judgment in the case of State of W.B. and Others Vs. Tapas Roy (2006) 6 SCC 453 has held that where the discharge order mentions other instances of unauthorized absence of the probationer and concluding that he was not interested in training and had no respect for discipline, then making of such remarks in the termination order cannot be said to make the termination order a stigmatic one. Paras 4,5 7 and 8 of the judgment in the case of Tapas Roy (supra) read as under:-

"4. The High Court allowed the writ petition holding that Rule 10 of the Rules did not apply in the facts of the case. It was also of the view that the statement, quoted below; in the order of discharge casts a stigma on the respondent. Since no opportunity of hearing had been granted to the respondent, therefore, the order could not be sustained. The decision of the Tribunal was, accordingly, set aside and the appellants were given liberty to take appropriate action against the respondent on the same grounds in accordance with law.
5. The particular passage from the order of discharge which the High Court found to be stigmatic reads as follows:
"I am convinced that he is not likely to make an efficient constable and is unsuitable for the Police Department. His frequent unauthorised absence from training centre also indicates his lack of interest in training and his scant respect for discipline."

7. The order of discharge has, as we have already indicated, set out several instances of the respondent absenting himself unauthorisedly from the training centre. These facts have been relied upon for the purpose of concluding that the respondent was not interested in the WPC 6549/2008 Page 11 of 22 training and had no respect for discipline. This conclusion was a ground for holding that the respondent was unsuitable for the Police Department.

8. The High Court was of the view that Rule 10 of the Rules did not apply to orders which were stigmatic. As has already been held by this Court in Pavanendra Narayan Verma v. Sanjay Gandhi Post Graduate Institute Medical Sciences 2002(92)FLR349(SC) that in order to constitute a stigmatic order necessitating a formal inquiry, it would have to be seen whether prior to the passing of the order, there was an inquiry into the allegations involving moral turpitude or misconduct so that the order of discharge was really a finding of guilt. If any of these three factors are absent, the order would not be punitive. We have also held that a stigma in the wider sense of the word is implicit in every order of termination during probation. It is only when there is something more than imputing unsuitability for the post in question, that the order may be considered to be stigmatic. In our view, the language quoted earlier in the discharge order, cannot be said to be stigmatic as it neither alleges any moral turpitude or misconduct on the part of the respondent nor was there an inquiry as such preceding the order of discharge. The order has been passed strictly in terms of Rule 10 of the Rules. We are, accordingly, of the view that the appeal must be allowed. It is, accordingly, allowed and the impugned order is set aside."

8. Supreme Court in the judgment reported as Chaitanya Prakash and Anr. Vs. H. Omkarappa (2010) 2 SCC 623 has again held that there is no need for following the principles of natural justice while terminating the services of a probationer and even if the termination order refers to the unsatisfactory service of the probationer, the order is not stigmatic. Paras 18 and 21of this judgment read as under:-

"18. It is no longer res integra that even if an order of termination refers to unsatisfactory service of the person concerned, the same WPC 6549/2008 Page 12 of 22 cannot be said to be stigmatic. In this connection, we make a reference to the decision of the decision of the Supreme Court in Abhijit Gupta v. S.N.B. National Centre, Basic Sciences (supra), wherein also a similar letter was issued to the concerned employee intimating him that his performance was unsatisfactory and, therefore, he is not suitable for confirmation. We have considered the ratio in light of the facts of the said case and we are of the considered opinion that the basic facts of the said case are almost similar to the one in hand. There also, letters were issued to the concerned employee to improve his performance in the areas of his duties and that despite such communications the service was found to be unsatisfactory. In the result, a letter was issued to him pointing out that his service was found to be unsatisfactory and that he was not suitable for confirmation, and, therefore, his probation period was not extended and his service was terminated, which was challenged on the ground that the same was stigmatic for alleged misconduct. The Supreme Court negatived the said contention and upheld the order of termination.
21. In Abhijit Gupta (Supra.), this Court considered as to what will be the real test to be applied in a situation where an employee is removed by an innocuous order of termination i.e whether he is discharged as unsuitable or he is punished for his misconduct. In order to answer the said question, the Court relied and referred to the decision of this Court in Allahabad Bank Officers Assn. v. Allahabad Bank (1996) 4 SCC 504; where it is stated thus:
"14. ...As pointed out in this judgment, expressions like "want of application", "lack of potential" and "found not dependable"

when made in relation to the work of the employee would not be sufficient to attract the charge that they are stigmatic and intended to dismiss the employee from service."

9. In the case of Rajesh Kumar Srivastava Vs. State of Jharkhand and Ors. (2011) 4 SCC 447 Supreme Court has held that while taking a decision to terminate the services of the probationer, no notice is WPC 6549/2008 Page 13 of 22 required to be given to the probationer nor is the probationer required to be given any opportunity of hearing. Para 10 of the said judgment reads as under:-

"10. The aforesaid decision to release him from service was taken by the Respondents considering his overall performance, conduct and suitability for the job. While taking a decision in this regard neither any notice is required to be given to the Appellant nor he is required to be given any opportunity of hearing. Strictly speaking, it is not a case of removal as sought to be made out by the Appellant, but was a case of simple discharge from service. It is, therefore, only a termination simpliciter and not removal from service on the grounds of indiscipline or misconduct. While adjudging his performance, conduct and overall suitability, his performance record as also the report from the higher authorities were called for and they were looked into before any decision was taken as to whether the officer concerned should be continued in service or not."

10. In the case of Abhijit Gupta Vs. S.N.B.National Centre, Basic Sciences & Ors. (2006) 4 SCC 469 Supreme Court has held that even when a termination order of a probationer referred to earlier letters which called the probationer a person of "perverted mind" and "dishonest, duffer having no capacity to learn" yet, the order would not be stigmatic one, and merely that if such an order was read by a prospective employer would prejudice the probationer‟s future employment, the same is not a correct test to determine the termination order as stigmatic. Paras 4,5,8,10,13, 15,16 and 17 are relevant which read as under:-

WPC 6549/2008 Page 14 of 22
"4. On 20th November 1995 the appellant was served with a letter informing him that his performance during the probationary period was "far from satisfactory" and that it had been observed that he lacked drive, imagination and initiative 'in the performance of his duties'. He was informed that, despite being told time and again to improve performance in the said areas, but with no effect. He was advised to improve "in order to enable us to consider your case for confirmation favourably". He was issued several such letters drawing his attention to the fact that his services left much to be desired. His probationary service came to be extended from time to time, the last such extension being granted till 9th April 1998. Finally, by the letter dated 7.4.1998 the petitioner was informed that his service was "unsatisfactory in the areas of drive, initiative, promptness and leadership" and that despite advised verbally and through letter, what were deficiencies in his work he had shown no improvement. His attendance, office work and attention to the academic work and the affairs of the guest house were also unsatisfactory. The first respondent, therefore, said "your performance, ability and capability during the period of probation has been examined and your service during the period of probation is found to be unsatisfactory and hence you are considered unsuitable for the post you have to. The governing body is of the view that your performance was unsatisfactory and you are not suitable for confirmation". For these reasons the appellant's probationary period was not extended on the expiration of his probation period on 9 th April 1999.
5. The appellant challenged the order of termination of his service on the ground that it was a stigmatic termination by way of punishment for alleged misconducts. The learned single Judge of the High Court allowed the writ petition and quashed the order of termination and directed re-instatement of the appellant with full back- wages. The Division Bench of the High Court, however, allowed the letters patent appeal and held that the letter dated 7th April 1998 was not stigmatic and that it was a legitimate exercise of assessment of probationer's service by the employer, and, therefore, there was no scope for judicial interference therewith. In this view of the matter, the Division Bench allowed the appeal, set aside the judgment of the learned single Judge and dismissed the writ petition. Hence, this appeal.
WPC 6549/2008 Page 15 of 22
8. Heavy reliance was placed on Dipti Prakash Banerjee v. Satyendra Nath Bose National center for Basic Sciences, Calcutta and Ors. [1999]1SCR532 ,where this Court held that the termination of service of the employee in similar circumstances amounted to misconduct. We may mention here that it is common ground that while the matter was pending before the learned single Judge, sometime in the year 2005, the appellant attained the age of superannuation. The learned Counsel for the appellant contended that in the letter dated 7.4.1998 there is reference to certain earlier letters in which the appellant had been called a person of "perverted mind"

and "dishonest, duffer having no capacity to learn". A reading of all the letters referred to in the letter of 7.4.1998 would clearly make out a case of allegations of misconduct against the appellant, in the submission of the learned Counsel.

10. In Pavanendra Narayan Verma v. Sanjay Gandhi PGI of Medical Sciences and Anr. (2002)ILLJ690SC this Court considered what should be the best to determine whether a letter of termination of service was termination simpliciter or stigmatic termination. After referring to a number of authorities including the judgment in Parshotam Lal Dhingra v. Union of India (1958)ILLJ544SC and Dipti Prakash Banerjee (supra) the Court observed (vide para 19):

"Courts continue to struggle with semantically indistinguishable concepts like motive" and "foundation"; and terminations founded on a probationer's misconduct have been held to be illegal while terminations motivated by the probationer's misconduct have been upheld. The decisions are legion and it is an impossible task to find a clear path through the jungle of precedents."

13. In the case of the appellant before us, the record in uncertain terms makes it clear that every time the appellants attention was drawn to his deficiencies and he was repeatedly advised to improve his behavior, conduct and discharge of work. True, that in some of the letters there was intemperate language used (the appellant was also equally guilty of doing that). Notwithstanding the intemperate language, we are unable to accept the contention of the appellant's counsel that the letter dated 7.4.1998 indicates that the appellant was being charged with the misconduct and, therefore, being removed from service. Read as a whole, the letter gives the impression that the removal of the appellant from service was only because the respondents, after giving a long rope to the appellant, had come to the conclusion that the appellant's service was unsatisfactory and there was no hope of his improvement.

WPC 6549/2008 Page 16 of 22

15. The learned Counsel for the appellant, however, strongly contends that the "stigma" cast on the employee may not be confined to his personal character but may also affect his capacity to work. The test, learned Counsel for the appellant submitted, is that, if what is stated in the order of termination is read by a future employer, it prejudices the future employment of the employee. In the face of the law laid down in the judgment just referred, we are unable to accept this as the correct test.

16. In Ravindra Kumar Misra v. U.P. State Handloom Corporation Ltd. and Anr.(1988)ILLJ73SC this Court pointed out that in a large corporation administration is bound to be impersonal and in regard to public officers assessment of service has got to be in writing for purposes of record, though it cannot be assumed that such an assessment recorded and the order of termination made with reference to that record would automatically take a punitive character.

17. The High Court has carefully considered all the circumstances placed before it and arrived at the conclusion that the respondent's work was under observation during the probationary period and that he was given repeated opportunities to improve his performance for which purpose his probation was extended from time to time. The fact that the authority did not find him fit for confirmation was also brought to his notice several times and yet he was given opportunities of improving by extending his probationary service. The High Court has correctly found that the letter dated 7.4.1998 was not punitive in nature and stated, albeit in prolix fashion, that the service of the appellant were unsatisfactory. The High Court points out, and we agree, that detailed reference to all other correspondence was not necessary, but it did not reflect any malice or bias. Finally, as this Court pointed out in P.N. Verma's case (supra) "a termination order which explicitly states what is implicit in every order of termination of a probationer's appointment, does not ipso facto become stigmatic" (underlining added)

11. The aforesaid paras of Muir Mills (supra), Tapas Roy (supra), Chaitanya Prakash (supra), Rajesh Kumar (supra) and Abhijit Gupta(supra) thus hold that even if the termination order states that work of the employee is non-satisfactory, this would not amount to order being stigmatic. Supreme Court has also observed that principle of audi alteram partem need not be followed when services of a probationer are terminated.

WPC 6549/2008 Page 17 of 22

12. When we look at the termination letter dated 15.5.2008 all that is stated is that on appraisal of the performance of the respondent no.1, it is found that work was not satisfactory. This language cannot be said to be resulting in a stigmatic order of termination in view of the ratios of the judgments in the cases of Muir Mills (supra), Tapas Roy (supra), Chaitanya Prakash (supra), Rajesh Kumar (supra) and Abhijit Gupta(supra).

13. Accordingly, the arguments urged on behalf of respondent no.1 that the order of termination is stigmatic is rejected.

14. The second and third arguments urged on behalf of respondent no.1 can be taken together. The issue is of unsatisfactory performance of duties in the period of probation and of alleged malafides of the petitioner-

school. In this regard, it would be necessary to refer to the letter dated 24.3.2008 which was issued to the respondent no.1. It is not disputed on behalf of respondent no.1 before me today that this letter was in fact received by the respondent no.1 but not replied to. This letter dated 24.3.2008 reads as under:-

"To Ms. Rohini Gupta A-104, Young Aheria CGHS Plot-2, Sector-7, Dwarka New Delhi Sub: Observing regarding work.
WPC 6549/2008 Page 18 of 22
Dear Madam, You have been appointed on probation w.e.f. 03/07/2006 for a period of one year which was extended for another period of one year w.e.f. 03/07/2007.
It has been noticed that you have been complaining of too much work load in the Schools which in turn affects your health, while you have been allotted only 28 periods.
You have also been found to be careless in your duties as you had lost a bundle of Examination answer sheet of the students. You have also caused anxiety and tension to one of your companion teacher Mrs. Anita Krishan by taking away her set of answer sheets of the students during the recent Final Examination in the School.
You have also been found to not be attending the allotted classes and carrying out your responsibilities with regard to the cultural activities of the School/Inter School competition.
Although you have been advised to improve your performance but you have failed to do so. You are therefore once again advised to improve your performance.
Yours faithfully, Sr. Ivy Principal 24/03/2008"

15. A reference to the aforesaid letter shows that respondent no.1 had been complaining of too much work load although she had been given only 28 periods. Respondent no.1 was found to be careless in duties as she had lost a bundle of examination answer sheet of the students. Respondent no.1 was also found guilty of not attending classes and carrying out responsibilities with regard to cultural activities of the school. Petitioner was thereafter advised to improve her performance.

WPC 6549/2008 Page 19 of 22

In my opinion, once the respondent no.1 has not refuted, the averments made in this letter dated 24.3.2008, the contents thereof are admitted. I cannot agree with the arguments urged on behalf of respondent no.1 that respondent no.1 had „explained‟ position to the Principal and therefore, the said action should be taken as sufficient. I also do not find any justification to agree that respondent no.1 was given various certificates during her probation period and therefore respondent no.1‟s services should be taken as satisfactory. Surely the issue of satisfactory services is with respect to probation period as a whole, and some part of the service being satisfactory cannot mean that there cannot be other unsatisfactory parts. The unsatisfactory parts are stated in the letter dated 24.3.2008 which in my opinion gives sufficient reason/motive to hold the services of the respondent no.1 as non-satisfactory. I may also at this stage state that unless and until there is a clear cut case of malafides, Courts will not substitute its judgment for that of the employer to decide the satisfactory nature of services of the employee inasmuch as employer is best suited to decide the satisfactory services or otherwise of an employee. I also find it a too far fetched argument that malafides against the respondent no.1 should be assumed because the letter dated 24.3.2008 has been issued on the same date on which 6th Pay Commission Report was published. In my opinion, at best this WPC 6549/2008 Page 20 of 22 is only a co-incidence. I therefore do not subscribe to the view as urged on behalf of respondent no.1 that services of respondent no.1 have been terminated for malafide reasons. It again bears repetition that the contents of the letter dated 24.3.2008 against the respondent no.1 are sufficient reasons to justify the petitioner-school in terminating the services of respondent no.1 as a probationer.

16. I may note that there cannot be a deemed confirmation in services of an employee such as the respondent no.1 as held by the Delhi School Tribunal, inasmuch as, I have held in the case of Hamdard Public School (supra) that provision of Rule 105 does not provide for deemed confirmation. There can be deemed confirmation only if such is the position provided in the appointment letter. Deemed confirmation has serious consequences and it has to be specifically provided. I therefore cannot agree that there is deemed confirmation of the respondent no.1 on account of Rule

105. I may state that para 1 of the appointment letter dated 3.7.2006 in the present case makes it clear that probation period can be extended for such number of extensions as the school thinks fit and there would be no confirmation unless there is an order in writing passed for confirmation. This para-1 reads as under:-

WPC 6549/2008 Page 21 of 22
"1. You will be on probation for a period of one year in the first instance, from the date of your joining duty. This period of probation will be liable to such extensions as the school may deem fit in its sole discretion. Unless an order in writing confirming your appointment is issued by the school, you will not be deemed to have been confirmed in service but you shall continue as a probationer. During the period of probation or any extension thereof, your employment will be subject to termination by one month notice or payment of one month salary in lieu thereof, without assigning any reasons. Similarly you may resign from the services after giving one month‟s notice or salary in lieu thereof."

17. In view of the above, the writ petition has to succeed and is therefore allowed. The impugned order of the Tribunal dated 30.7.2008 is set aside. It is held that there was no deemed confirmation of respondent no.1 and as held by the Delhi School Tribunal. It is also held that the order of termination is non-stigmatic. It is also held that it cannot be said that termination of service of the respondent no.1 is malafide and it does not pertain to unsatisfactory work of the respondent no.1. Parties are left to bear their own costs.

AUGUST 27, 2013                                 VALMIKI J. MEHTA, J.
ib




WPC 6549/2008                                                Page 22 of 22