Gauhati High Court
Runumi Bhattacharyya vs The State Of Assam And 2 Ors on 20 August, 2021
Author: Manash Ranjan Pathak
Bench: Manash Ranjan Pathak
Page No.# 1/4
GAHC010031772019
THE GAUHATI HIGH COURT
(HIGH COURT OF ASSAM, NAGALAND, MIZORAM AND ARUNACHAL PRADESH)
Case No.: WP(C)/1471/2019
RUNUMI BHATTACHARYYA
W/O. MR. MUKUL SARMAH
R/O. 259(B) RAILWAY QTR
NAMBARI
WEST GOTANAGAR
MALIGAON
GUWAHATI. DIST.- KAMRUP
PIN- 781011
ASSAM.
VERSUS
THE STATE OF ASSAM AND 2 ORS.
REP. BY THE COMMISSIONER AND SECRETARY TO THE GOVT. OF ASSAM
HIGHER EDUCATION DEPTT.
DISPUR
GUWAHATI-6.
2:DIRECTOR OF HIGHER EDUCATION
ASSAM
KAHILIPARA
GUWAHATI-19.
3:THE PRINCIPAL CUM SECRETARY
PASCHIM BORIGOG ANCHALIK MAHAVIDALAYA
BARANGHATI
VILL. AND P.O.- BARANGHATI
P.S.- KOYA
DIST. KAMRUP
ASSAM
PIN- 781350
ASSAM.
------------
Advocate for : MR. U K NAIR
Page No.# 2/4
Advocate for : SC
HIGHER EDU appearing for THE STATE OF ASSAM AND 2 ORS.
BEFORE
HON'BLE MR. JUSTICE MANASH RANJAN PATHAK
ORDER
20.08.2020 Heard Mr. U.K. Nair, learned Senior counsel for the petitioner. Also heard Mr. K. Gogoi, learned Standing Counsel, Higher Education for the respondent Nos. 1 and 2 and Mr. B. Gogoi, learned Counsel for the respondent No.3.
2) The contention of the petitioner herein is that she passed Master Degree in Economics with 63.29% from Chatrapati Shahu Ji Maharaj University, Kanpur in the year 2004 as a private candidate and also obtained the degree of Master of Philosophy (M.Phil) in Economics in July 2007 from Madurai Kamraj University, Palkalainagar, Madurai, Tamilnadu on Distance Mode from Study Centre at Guwahati. It is stated that she served as an Assistant Professor of Economics in Paschim Barigog Anchalik Mahavidyalaya, Baranghati, District - Kamrup w.e.f. 28.10.2009 since its venture stage. Though the petitioner's name was recommended for provincialisation of her service under the provisions of the Assam Venture Educational Institution (Provincialisation of Services) Act, 2011, amended in 2012, but the respondents in the Higher Education Department dropped her name from provincialisation under the provisions of the said 2011 Act.
3) Relying on a judgment of this Court passed in the case of Dr. Mina Kalita Vs. State of Assam and two others, [WP(C) No. 2393/2016], decided on 27.09.2018 the petitioner stated that she should also be considered for provincialisation of her service in terms of said order of the Court dated 27.09.2018. The petitioner also contended that she obtained information under RTI Act from the Directorate of Higher Education, Assam that altogether 265 numbers of M. Phil. Degree holders have been provincialised under the provisions of said 2011 Act.
4) Petitioner stated that considering the above, her service should be provincialised as Page No.# 3/4 an Assistant Professor at Paschim Barigog Anchalik Mahavidyalaya, Baranghati, District - Kamrup w.e.f. 01.01.2013 and her salary and other benefits should be paid to her as given to her other colleagues in said Paschim Barigog Anchalik Mahavidyalaya, whose services have been provincialised under the provisions of said 2011 Act.
5) The petitioner further contended that though the said 2011 Act has been struck down by a Division Bench of this Court, but the said Court by order dated 02.01.2017 passed in WP(C) No.167/2017 have given necessary protection to the employees, whose services have been provincialised.
6) Mr. K. Gogoi, learned Standing counsel, Higher Education Department placed a judgment of the Hon'ble Division Bench of this Court in WP(C) No. 4788/2011 dated 07.02.2017 (Prahlad Konch and 93 others Vs. State of Assam and Three Others) and stated that similarly placed Assistant Professors of Venture College having M.Phil Degree approached this Court for exemption from the requirement of NET/SLET qualification for the purpose of consideration of provincialisation of their service under the said 2011 Act and the Division Bench, by its Judgment and Order dated 07.02.2017 passed in said case, categorically observed that the decision of the Central Government, communicated through the letter dated 03.11.2010, in pursuant to the resolution of the UGC for exemption from NET requirement, to reject the resolution for exemption and specifying that NET/SLET was a compulsory for teaching positions, as a part of the National policy for maintenance of standards in higher education and, therefore, any dilution of standard by a Court order would surely undermine the Nation's interest and also the power given to the Central Government, under Section 20 of the UGC Act, 1956. Therefore the Court (said Division Bench) cannot but hold that the petitioners are not entitled to any exemption from the requirement of NET/SLET qualification (at Para 17).
7) Mr. Gogoi, learned Standing counsel, Higher Education also stated that in the said Judgment and Order dated 07.02.2017, the Hon'ble Court further observed that the petitioners are serving in venture category institutions, where they must have been appointed under relaxed criterion and therefore by virtue of such appointment, they cannot have a legitimate expectation to be provincialised, as faculty members for under graduate level teaching. Such indulgence in our mind would be undeserved, as it will compromise the uniform standard of excellence, intended through NET/SLET qualification, Page No.# 4/4 on account of the wide variation of standards in different institutions, for perusing the M.Phil degrees (at Para 18). From the said Judgment and Order dated 07.02.2017 Mr. Gogoi further placed that the Court observed that - the Court must not pass any order which will undermine the required standard of excellence in appointment of faculty members for higher education and therefore, on the strength of pursuing M.Phil curriculum in distance mode, the quality of education cannot be allowed to suffer, through recruitment of aspirants, without possession of the required degree which reflects on their suitability and credentials for the job.
8) Considering the entire aspect of the matter and in the light of the said Division Bench judgment, the Court is of the view that the petitioner is not a NET/SLET qualified candidate and therefore, she cannot be considered for provincialisation of her service in the year 2013 under the provisions of said 2011 Act. Though the petitioner has submitted that 265 Nos. of M.Phil. degree holders are provincialised under the provision of said 2011 Act, but a Writ Court cannot issue a negative writ, directing the respondents to commit another illegality, by allowing the incumbent not having requisite qualification on the date of provincialisation of the service to provincialise his/her service that too by passing the law laid down by a Division Bench in the matter noted above.
9) Accordingly, this writ petition being devoid of any merit stands dismissed.
JUDGE Comparing Assistant