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 3, Cited by 0]

Delhi High Court

Govt. Of Nct Of Delhi And Ors. vs Ms. Rekha Hemal on 2 March, 2023

Bench: Rajiv Shakdher, Talwant Singh

                                       Neutral Citation Number is 2023/DHC/001752




                    $~
                    *       IN THE HIGH COURT OF DELHI AT NEW DELHI

                    %
                                                               Judgement pronounced on: 02.03.2023

                    +       Review Petition 536/2019 in W.P(C) 11338/2017
                            GOVT. OF NCT OF DELHI & ORS.                                 ......Petitioners

                                                      Through:          Ms Avnish Ahlawat, Standing
                                                                        Counsel (GNCTD) with Mrs Tania
                                                                        Ahlawat, Mr Nitesh Kumar Singh and
                                                                        Ms Palak Rohemetra, Advocates.

                                                               versus

                            MS. REKHA HEMAL                                              ....Respondent

                                                      Through:          Mr Sourabh Ahuja, Advocate.

                    CORAM:
                    HON'BLE MR. JUSTICE RAJIV SHAKDHER
                    HON'BLE MR. JUSTICE TALWANT SINGH

                    TALWANT SINGH, J.:

Review Petition 536/2019 in W.P(C) 11338/2017

1. The present review petition has been filed by the original petitioners seeking review of order dated 05.11.2019 in W.P.(C) No. 11338/2017, whereby the writ petition filed by the petitioners against an order passed by the learned Central Administrative Tribunal (hereinafter referred as 'CAT') dated 15.12.2016 was dismissed with the following observations:-

"7. That it is clear from AICTE Clarification that on 5th March 2010, ME/ M. Tech/Master's Degree was essential requirement for grant of Selection grade. AICTE has not withdrawn the existing requirement of Master's degree for the grant of Selection grade, which has been further affixed by 7th CPC AICTE Notification Dated 01-03-2019 also, clearly mentioning that Signature Not Verified Master's Degree is the minimum qualification for grant of Selection grade. Digitally Signed By:MAMTA RANI Signing Date:10.03.2023Review 16:55 Petition 536/2019 in W.P(C) 11338/2017 Page 1 of 12 Neutral Citation Number is 2023/DHC/001752 Therefore, contention of the Respondent that Master's Degree is not required is wrong. As a matter of fact, a first class is also required either at UG or PG level. Since Respondent completed Master's Degree in Sept. 2012 and accordingly granted Selection grade w.e.f. date of completion of Master's Degree, by the selection committee.
8. That this Hon'ble High Court has passed the order by granting the Lecturer (Selection Grade) to the Respondent without Master's Degree. This issue was already upheld by the Hon'ble Gauhati High Court in WP(C) Nos. 578/2013, titled Sri Bhabesh Goswami & Ors. Vs. State of Assam & Ors. Copy of Judgment in WP(C) Nos. 578/2013 are annexed as Annexure R6.
9. That this Hon'ble High Court inadvertently overlooked the requirement of Master's Degree while passing the order, whereas at the time of Respondent Joining as Lecturer at DTTE, Master's Degree is one of the requirement for promotion to Lecturer (Selection grade] along with other conditions if he/she meets. Petitioner has also issued NOG to the Respondent to pursue Ph. D program. Respondent cannot say that Master's degree was not available in her discipline (Interior design). The Respondent has been granted Lecturer (Selection grade) from the date she acquired Master's Degree. Copy of NOC issued to the Respondent for Ph. D is annexed as Annexure R7.
10. That this Hon'ble High Court inadvertently overlooked the conditions stipulated in office order dated 29-07-2010 wherein it is clearly stipulated in Para 12.1 (ix) and (xii) issued under conditions ''Subject to other requirement by AICTE/State Govt. to move up to AGP of Rs. 8000/9000".

Therefore;

(i) the requirement of first class either at Bachelor's or Master's level is one of the requirement of AICTE/State Govt. in accordance with provision laid by AICTE Notification dated 30/12/1999, Clarification dated 05-03-2010, 18-10-2012, AICTE clarification (MOM) dated 28.08.2014 submitted in CP No. 605/2012,606/2012 & 613/2012 (in consultation of AICTE) and AICTE Notification dated 01-03-2019 read together along with other conditions laid down by the AICTE vide AICTE Notification dated 08-11-2012 w.e.f. 05- 03-2010 (issued in continuation of 05-3-2010 read with 2016) as mentioned below.

(ii) 03 publications within 12 years of service since joining as Lecturer from Stage 3 to Stage 4.

(iii) Requirement of refresher courses as stipulated by AICTE.

Copy of AICTE Notification dated 08.11.2012 is annexed as Signature Not Verified Digitally Signed By:MAMTA RANI Signing Date:10.03.2023Review 16:55 Petition 536/2019 in W.P(C) 11338/2017 Page 2 of 12 Neutral Citation Number is 2023/DHC/001752 ANNEXURE-R8.

Copy of AICTE clarification (MOM) dated 28.08.2014 is annexed as Annexure R-9."

2. This revision petition was dismissed vide order dated 23.12.2019; however, the present petitioners approached the Hon'ble Supreme Court by filing a batch of appeals (As there are two other petitions, which were disposed of by common order dated 05.11.2019) being Civil Appeal Numbers 328/2021 to 333/2021 and the Hon'ble Supreme Court was pleased to pass the following order.

"Delay condoned.
Leave granted.
Learned Additional Solicitor General has obtained instructions and submits that the documents she sought to rely upon in hearing on 27th January, 2021 were on record before the High Court, a position not the learned counsel for even disputed by the respondent. She further states that she has obtained instructions that aspect of the existence Interior of recommendations Design/Decoration and of AICTE Beautician qua Course the and requirement of Masters' Degree and five years' experience is an aspect which was urged before the High Court both in the original petition and specifically in the review application.
On the other hand, learned counsel for the respondent contends that the appellant is changing goal posts with every proceeding and though these documents were on record, this aspect was not urged and thus, not examined.
On consideration of the matter, we find that the controversy goes to the root of the matter and thus, it is appropriate that the High Court bestows its consideration on this aspect, before we take a view, as we do not have a view of the High Court on this aspect. We are of the view that the ends of justice would be sub- served by setting aside the order passed on the review application dated 23 December, 2019 and the review application to be considered on merits and that is the only aspect which has persuaded us to pass the present order.
The result of the aforesaid is that the order dated 23 December, 2019 is set aside without disturbing the order dated 5th November, 2019 and the High Court would examine the review application on merits.
Whichever would be the aggrieved party on this aspect, would be entitled to approach this Court, if so advised, limited to that aspect.
The appeals are accordingly disposed of."
Signature Not Verified Digitally Signed By:MAMTA RANI Signing Date:10.03.2023Review 16:55 Petition 536/2019 in W.P(C) 11338/2017 Page 3 of 12

Neutral Citation Number is 2023/DHC/001752

3. Arguments were heard again in revision petition from both the sides.

4. The petitioners have pleaded that this Court inadvertently did not consider the fact about the requirement of Master's Degree with first class either at Bachelor's or masters Level for grant of Lecturer (Selection Grade) which scale was introduced as per AICTE Regulations. It has been submitted that when the respondent was recruited, AICTE Notification dated 30.12.1999 was applicable, which had provided as under:-

"Para 8.3 Lecturer (selection Grade), Scale of Rs. 12000-183000:
"A senior lecturer / Lecturer (Senior Scale) who has a Master's Degree and 5 years experience as senior Lecturer of Lecturer (Senior Scale), and has Consistently satisfactory performance appraisal reports will be eligible to be placed as Lecturer (Selection Grade), subject to the recommendation of the Selection Committee."

4.1 The respondent is stated to have completed 11 years of service on 20.07.2011 but she did not have requisite Master's Degree, therefore, according to DPC, she was not eligible for Selection Grade Scale. She does not meet the qualification criteria for grant of revised pay-scale as provided in para 8.3 quoted hereinabove, as she was not having a Master's Degree at the relevant time. The review petitioners have also referred to a judgement of the High Court of Kerala in W.P.(C) No.31862/2008 titled M.K. v. P.G. Jairaj & Ors, wherein it was held as under:-

"35................ WA2706/09 & con. cases 46. They opined that reducing the standards to suit some purpose will be a dangerous trend which will destroy the quality of education. Unless it is established that such standards are arbitrary or adversely affect the students, it cannot be interfered with."

4.2 It is further mentioned that the clarification issued by AICTE on 05.03.2010 mentions that for being eligible to Lecture Selection Grade, an M.E./M.Tech. qualification is also required. AICTE has also clarified the same point vide letter dated 18.10.2012. Reliance is also placed on a decision of the Hon'ble High Court of Guwahati in W.P.(C) No. 578/2013, Signature Not Verified Digitally Signed By:MAMTA RANI Signing Date:10.03.2023Review 16:55 Petition 536/2019 in W.P(C) 11338/2017 Page 4 of 12 Neutral Citation Number is 2023/DHC/001752 titled Sri Bhabesh Goswami & Ors. v. State of Assam & Ors. 4.3 It has also been submitted that this Court has inadvertently overlooked the conditions stipulated in the order dated 29.07.2010, which mentioned that requirements fixed by AICTE/State Government are required to be fulfilled for moving to the higher grade. It is also the stand of the petitioners that the conditions stipulated in order dated 29.07.2010 mentioning about 'other requirements' was with reference to Master's Degree. Moreover, the respondent has also not completed TEQIP sponsored programme. A reference has also been made to decision of Hon'ble Supreme Court in C.A. No. 4026/2003 titled Govt. of NCT of Delhi v. Sanjeev Lochan Gupta & Ors., whereby the present petitioner was directed strictly to comply with the directions of AICTE. The petitioners have also referred to a decision of the High Court of Kerala in W.A. No. 2706/2009 in W.P.(C) 31862/2018 titled Anandavally MK v. P.G. Jairaj & Ors., wherein the relaxation for promotion to post of Professor without Ph. D. qualification was given by the Government but the same was quashed by the Hon'ble High Court. 4.4 On these grounds, the petitioners have prayed that the review petition may be allowed and the judgement and order dated 05.11.2019 be recalled in so far as it dismisses the petition and directed payment of salary for the entire period to the respondent.

5. Notice was issued. The respondent has filed a counter affidavit. It has been submitted that the review petitioners never urged the point regarding requirement of Master's Degree and five years' experience as set out in AICTE notification dated 30.12.1999 before this Court. The claim of the respondent for promotion was turned down by the petitioners on 07.01.2016 on the ground that her case was premature and the same cannot be processed Signature Not Verified till AICTE Guidelines 2012 were approved by the Delhi Digitally Signed By:MAMTA RANI Signing Date:10.03.2023Review 16:55 Petition 536/2019 in W.P(C) 11338/2017 Page 5 of 12 Neutral Citation Number is 2023/DHC/001752 Cabinet. Copy of the order dated 07.01.2016 has been annexed as Annexure CR-5. The said order was challenged by the respondent before CAT in O.A. No. 586/2016 as being discriminatory because vide order dated 05.09.2013, Selection Grade to similarly situated Lecturer was granted. In those cases, the due date of promotion falls after 05.03.2010, so, while granting the said promotions the petitioners applied AICTE Notification dated 05.03.2010 r/w Office Order dated 29.07.2010 and Order dated 08.10.2010, subject to clarification sought from AICTE relating to AICTE notification dated 08.11.2012.

5.1 It is further submitted by respondent in her counter affidavit that the review petitioners took a different stand before the CAT. The CAT vide judgement dated 15.12.2016 allowed O.A. No. 586/2016 and since the said judgment was not complied with, respondent preferred a Contempt Petition before the CAT. During pendency of the Contempt Petition, the present petitioners passed an order dated 18.08.2017, wherein it was mentioned that as the respondent was not possessing M.Phil. Degree, therefore, the respondent's case for grant of Selection Grade- I & II was deferred. The review petitioners again changed their stand and submitted that since respondent did not possess Master's Degree at the relevant time, therefore, she cannot be granted Selection Grade- I & II while passing the order dated 23.11.2017. The review petitioners are changing goal-posts in every other proceeding, which is not permissible in the eyes of law.

6. As per the respondent, clause 1.3 (ix) of AICTE notification dated 05.03.2010 stipulates that Lecturers with complete service of five years with AGP of Rs.7,000/- shall be eligible to be moved up to the AGP of Rs.8,000/- and similarly after three years of teaching with AGP of Rs.8,000/-, the Selection Grade Lecturer shall be eligible to move to AGP of Rs.9,000/- as Signature Not Verified Digitally Signed By:MAMTA RANI Signing Date:10.03.2023Review 16:55 Petition 536/2019 in W.P(C) 11338/2017 Page 6 of 12 Neutral Citation Number is 2023/DHC/001752 per Clause 1.3(xii). The candidates were required to complete two AICTE approved refresher programmes of not less than two weeks' duration and two one week's duration programme of TEQIP. This notification dated 05.03.2010 was approved by the Delhi Cabinet on 12/14.07.2010, and subsequently an Office Order dated 29.07.2010 was issued. In terms of Clause 12.01 (ix) (xii) and (xvi), the respondent is entitled for grant of Selection Grade-I with AGP of Rs.8,000/- w.e.f. 20.09.2011 and Selection Grade-II with AGP of Rs.9,000/- w.e.f. 20.09.2014. This notification does not mention anywhere that Master's Degree is required for grant of Selection Grade- I & II by the Lecturers. The respondent had completed two AICTE/State Government programmes of not less than two weeks and two one week each TEQIP sponsored programmes. Similarly, AICTE notification dated 08.11.2012 in Clause 3.8 stipulates that Lecturer completing three years of teaching experience in the Grade of Rs.7,000/- shall be eligible, subject to qualifying conditions and the API based PABAS requirements prescribed by these regulations to move to the higher grade of Rs.8,000/- with the designation of Lecturer (Selection Grade). 6.1 It is further submitted by the respondent that a corrigendum dated 04.01.2016 was issued by AICTE in respect of Clause 3.7 and 3.8 AICTE notification dated 08.11.2012. This notification has specified that those joining the service after 05.03.2010 are required to have completed Ph. D. in addition to the earlier mentioned requirements to move to Lecturer (Selection Grade). Clause 38 of AICTE notification dated 04.01.2016 stipulates that relaxation in API score is applicable for three years from the date of issue of AICTE regulation of 2012, meaning thereby that it shall not be applicable to the Lecturers whose promotion due dates fall till 07.11.2015.

Signature Not Verified The due date for grant of Selection Grade- I and II to the Digitally Signed By:MAMTA RANI Signing Date:10.03.2023Review 16:55 Petition 536/2019 in W.P(C) 11338/2017 Page 7 of 12

Neutral Citation Number is 2023/DHC/001752 respondent falls prior to 07.11.2015, so the conditions regarding API based requirements for the next higher AGP do not apply to her. The AICTE notification dated 08.11.2012 and 04.01.2016 were approved by Delhi Cabinet on 16.06.2016 and as a consequence thereto an office order dated 29.07.2016 was issued.

6.2 It is also submitted that the petitioners had never disputed the applicability of Office Order dated 29.07.2010 while considering the claim of the respondent for grant of Selection Grade-I and Selection Grade-II but before the Hon'ble Supreme Court they have taken up the issue regarding applicability of AICTE Notification dated 30.12.1999, while considering the claim of respondent for grant of Selection Grade. The petitioners cannot be allowed to set up a new case to reagitate the entire matter again. The petitioners are required to apply AICTE notification dated 05.03.2010 read with Office Order dated 29.07.2010 while considering the claim of respondent as they did in similar circumstances vide order dated 05.09.2013 in respect of other Lecturers. The Hon'ble Supreme Court has requested this Court only to re-examine the matter to the limited extent as to whether Clause 8.3 of AICTE Guidelines dated 30.12.1999 or Clause 12.1 (ix), (xii) and (xvi) of Office Order dated 29.07.2010 read with Clause 1.3 (ix) (xii) and (xvi) of AICTE notification dated 05.03.2010 is to be applied while considering the case of the respondent for grant of Selection Grade I & II. The due date for grant of Selection Grade I & II qua the respondent falls after 05.03.2010, so AICTE Notification dated 05.03.2010 read with Office Order dated 29.07.2010 is to be applied, which mentions Master's Degree is not a pre-requisite for grant of Selection Grade I&II to the respondent. 6.3 No grounds have been mentioned by the petitioners, on which this Court can review its judgment dated 05.11.2019. There is no mistake or Signature Not Verified Digitally Signed By:MAMTA RANI Signing Date:10.03.2023Review 16:55 Petition 536/2019 in W.P(C) 11338/2017 Page 8 of 12 Neutral Citation Number is 2023/DHC/001752 error apparent on the face of law mentioned in the review petition. The review petitioners are trying to reagitate/reargue the entire matter, hence no review is permissible in the eyes of law as the review of the judgment has to be confined to the grounds enumerated in the Order XLVII Rule 1 Code of Civil Procedure, 1908.

6.4 The detailed para wise reply is also on the same lines. The respondent at the time of her appointment was possessing Master's Degree in Sociology and 3 years Diploma in Interior Decoration and Display (1st Division) with Distinction from the Board of Technical Education Delhi. The respondent also did her 2nd Master's Degree in Interior Design / Decoration from Punjab Technical University on 30.09.2012 (1st Batch of Master's Degree). It is pertinent to mention herein that the Punjab Technical University is the First University in India which started offering Master's Degree in Interior Design / Decoration. It has been denied that respondent has not completed TEQIP sponsored programme. The judgments cited by the petitioners are not relevant to the present case.

7. After hearing arguments from both sides, our view confined to the review petition is as under:-

7.1 We are in agreement with the submissions of the respondent that since Punjab Technical University is the First University in India which started offering Master's Degree in interior Design/Decoration, therefore, in view of the above, the action of the review petitioners/ petitioners in delaying the grant of Selection Grade-I & II to the respondent is unfair, unjust and unreasonable. It is settled law that no person can be expected to perform a task beyond his/her control.
8. The Hon'ble Supreme Court has remanded the matter back for reconsideration Signature Not Verified of the review petition regarding considering the Digitally Signed By:MAMTA RANI Signing Date:10.03.2023Review 16:55 Petition 536/2019 in W.P(C) 11338/2017 Page 9 of 12 Neutral Citation Number is 2023/DHC/001752 recommendation of the AICTE available on page 43 and 61 of the petition filed before the Hon'ble Supreme Court. The respondent has annexed copy of page No. 61 of the said SLP filed by the present petitioners as Annexure CR-1, which is reproduced hereunder:-
"Comparable quality and duration as may be specified or approved by ACIET. Those with ph. D. degree would be exempted from these course/ training requirements.

8.3 Lecturer (Selection Grade):

A Senior Lecturer / Lecturer (Senior Scale) who has a Master's degree and 5 years experience as senior Lecturer of Lecturer (Senior Scale), and has consistently satisfactory performance appraisal reports will be eligible to be placed as Lecturer (Selection Grade), subject to the recommendation of the Selection Committee.

9.0 COUNTING OF QUALIFYING SERVICE FOR CAREER ADVANCEMENT 9.1 Counting of Service within the present Institution:

The duration of service in temporary capacity / contract appointment / ad-hoc appointment/ leave"
8.1 The page No. 61 of the SLP pertains to Clause No. 8.3 of AICTE notification dated 30.12.1999, which provides for having a Master's Degree with five years' experience as Senior Lecturer for being promoted to Senior Lecturer (Selection Grade). The case of the respondent is that she is not covered by the above Notification. Rather she claims to be covered by the recommendations given in AICTE Notification dated 05.03.2010, which provides as under:-
"(ix) Lecturers with completed service of 5 years with shall be eligible, subject to the AGP of Rs, 7000 other requirements laid down by the AICTE to move up to the AGP of Rs. .8000.
(x) Incumbenţ . Lecturers (Selection Grade) who have completed 3 years In the pre-revised pay scale of Ks. 12000-18300 on 1.1.2006 shall be placed in Pay Band of Rs. 37400-67000 with AGP Pay of Rs. 9000 and shall be continued to be designated as Lecturers (Selection Grade)"
Signature Not Verified Digitally Signed By:MAMTA RANI Signing Date:10.03.2023Review 16:55 Petition 536/2019 in W.P(C) 11338/2017 Page 10 of 12

Neutral Citation Number is 2023/DHC/001752

9. The case of the respondent before the CAT was that she was to be granted Selection Grade-I with AGP of Rs.8,000/- w.e.f. 20.07.2011. At the relevant time, the Office Order dated 29.07.2010 had already been issued by the Department of Training Technical Education, GNCTD, which covers the scope of promotion to the post of Selection Grade-I in term of AICTE Notification dated 05.03.2010. This Office Order is annexed as Annexure CR-11 with the response filed by the respondent to the revision petition and the relevant portion of the same at page 116 is reproduced hereunder:

"(ix) Lecturers with completed service of 5 years with the AGP of Rs.7000 shall be eligible, subject to other requirements laid down by the All India Council for Technical Education / State Government to move up to the APG of Rs. 8000.
(x) Incumbent Lecturers (Selection Grade) who have completed 3 years in the pre-revised pay scale of Rs.12000-18300 on 1.1:2006 shall be placed in Pay Band of Rs.37400-67000 with AGP of Rs.9000 and shall be continued to be designated as Lecturers (Selection Grade)."

9.1 This was the Office Order which held field at the relevant time of promotion of the present respondent. The same was issued on 29.07.2010, so there was no occasion to refer back to notification of 1999 or to some other notification as the prevailing Office Order dated 29.07.2010 was to be duly implemented, by which the AICTE notification dated 05.03.2010 was made applicable to the institutes run by the GNCTD. There was no requirement of Post Graduate Degree or a Bachelor's Degree with 1st Class as per this Office Order for claiming Selection Grade-I or Selection Grade-II.

10. In view of the above, the notification dated 30.12.1999 has no relevance and as such we do not find any fault with the judgement dated 05.11.2019 as the petitioners have failed to point out any illegality or mistake in the said judgment.

Signature Not Verified Digitally Signed By:MAMTA RANI Signing Date:10.03.2023Review 16:55 Petition 536/2019 in W.P(C) 11338/2017 Page 11 of 12

Neutral Citation Number is 2023/DHC/001752

11. In our view, there is no mistake or error apparent on the face of record of the judgment dated 05.11.2019 and as such the present review petition is not maintainable and the same is hereby dismissed.

TALWANT SINGH (JUDGE) RAJIV SHAKDHER (JUDGE) MARCH 02, 2023/mr Signature Not Verified Digitally Signed By:MAMTA RANI Signing Date:10.03.2023Review 16:55 Petition 536/2019 in W.P(C) 11338/2017 Page 12 of 12