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 1, Cited by 0]

Tripura High Court

Dr. Nilimanka Das vs The Union Of India on 20 April, 2021

Equivalent citations: AIRONLINE 2021 TRI 223

Bench: Akil Kureshi, S.G. Chattopadhyay

                               Page 1 of 19


                    HIGH COURT OF TRIPURA
                          AGARTALA
                            W.P. (C) No.1228/2017

Dr. Nilimanka Das
Son of Sri Nakul Das,
Resident of Jogendranagar,
Agartala Municipal Corporation Ward No.29,
P.O. Jogendranagar, PS- East Agartala,
District- West Tripura, PIN- 799004.
                                                         .....Petitioner(s)

                                 Versus

1. The Union of India
   To be represented by the Secretary-in-Charge of the
   Human Resource Development, Department of Higher Education,
   Government of India, Sastri Bhawan, New Delhi - 110001.

2. The All India Council for Technical Education,
   Department of Higher Education,
   Ministry of Human Resource Development, Nelson Mendela Marg,
   Basant Kunj, New Delhi - 110067.
   (to be represented by its Member Secretary).

3. The State of Tripura,
   To be represented by the Chief Secretary to the
   Government of Tripura, Civil Secretariat, New Secretariat Complex,
   P.O. Kunjaban, PS- New Capital Complex, District- West Tripura.
   PIN- 799010.

4. The Secretary-in-Charge,
   Health and Family Welfare Department, Government of Tripura,
   Civil Secretariat, New Secretariat Complex, P.O. Kunjaban,
   PS- New Capital Complex, District- West Tripura. PIN- 799010.

5. The Director of Health Services & Ex-Officio Addl. Secretary,
   Government of Tripura, Gorkhabasti, Pandit Nehru Complex,
   P.O. Kunjaban, Agartala, PS- New Capital Complex,
   District- West Tripura, PIN- 799006.

6. The Principal,
   Regional Institute of Pharmaceutical Science & Technology
                               Page 2 of 19


  (For Short RIPSAT), Government of Tripura, Abhoynagar,
  P.O. Abhoynagar, PS- New Capital Complex, Kunjaban, Agartala,
  District- West Tripura, PIN- 799005.

7. The Under Secretary to the
   Government of Tripura, Health & Family Welfare Department,
   Civil Secretariat, New Capital Complex, P.O. Kunjaban, PS- N.C.C.,
   District- West Tripura, PIN- 799010.

8. Dr. Partha Ranjan Bhattacharjee,
   Son of Unknown, Resident of Ramnagar Road No.6. P.O. Ramnagar,
   Agartala, PS- West Agartala, District- West Tripura, PIN- 799002.

9. Dr. Tejendra Bhakta,
   Son of Late Jatra Mohan Bhakta, Lecturer (Selection Grade), RIPSAT,
   P.O. Abhoynagar, PS- New Capital Complex, Kunjaban,
   District- West Tripura, PIN- 799005.

10.Dr. Tarun Kanti Ghosh,
  Son of Late Hari Mohan Ghosh, Lecturer (Selection Grade), RIPSAT,
  P.O. Abhoynagar, PS- New Capital Complex, Kunjaban,
  District- West Tripura, PIN- 799005.

11.Dr. Binoy Behari Goswami,
  Son of Late Bana Bihari Goswami, Resident of Old Kalibari Lane,
  Near Sky Lark Club, Krishna Nagar, Agartala P.O. Agartala,
  PS- West Agartala District- West Tripura, PIN- 799001.

12.Dr. Biplab De,
  Son of Bimal kanti De, Associate Professor, RIPSAT, P.O. Abhoynagar,
  PS- New Capital Complex, Kunjaban, District- West Tripura,
  PIN- 799005.

13.Dr. (Mrs.) Sabita Pal (Datta),
  Wife of Sri Binoy Krishna Datta, Associate Professor, RIPSAT,
  P.O. Abhoynagar, PS- New Capital Complex, Kunjaban,
  District- West Tripura, PIN- 799005.

14.Dr. Rishi Raj Chhetree,
  Son of Late Ram Chandra Chhetree, Associate Professor, RIPSAT,
  P.O. Abhoynagar, PS- New Capital Complex, Kunjaban,
  District- West Tripura, PIN- 799005.
                                                     .....Respondent(s)
                                 Page 3 of 19




For Petitioner(s)             : Mr. K.N. Bhattacharjee, Sr. Advocate.
                                Mr. Daniel Debbarma, Advocate.

For Respondent(s)             : Mr. D.K. Biswas, Sr. Advocate.
                                Mr. Somik Deb, Sr. Advocate.
                                Mr. G.K. Nama, Advocate.

       HON'BLE THE CHIEF JUSTICE MR. AKIL KURESHI
        HON'BLE MR. JUSTICE S.G. CHATTOPADHYAY

Date of hearing and judgment : 20.04.2021.

Whether fit for reporting     : No.


                      JUDGMENT & ORDER (ORAL)

(Akil Kureshi, CJ).

The petitioner has prayed for a direction to grant him AGP of Rs.7,000/- on completion of 5 years of service as Assistant Professor with consequential benefits. Before we record facts leading to this prayer of the petitioner, we may record that in the petition as it was originally filed, there were averments and allegations against private respondents with matching prayers against granting certain service benefits to these private respondents. However, subsequently this petition was amended so as to drop this challenge. We have focused on the petitioner‟s principal prayer for grant of higher AGP upon completion of 5 years service as an Assistant Professor.

Page 4 of 19

2. This prayer of the petitioner arises in following background:

The petitioner holds a Degree of M. Pharm, which he obtained from Jadavpur University, Kolkata in the year 2004. After completing his education, the petitioner first joined as a Lecturer at Gayatri College of Pharmacy, Sambalpur University, Orissa. He, thereafter, appeared in competitive examination conducted by the Tripura Public Service Commission (TPSC) in the year 2005 and was selected and appointed to the post of Lecturer (Pharmaceutics) in Regional Institute of Pharmaceutical Science & Technology, Agartala under a Memorandum dated 22.07.2006 issued by the Government of Tripura. The petitioner accepted such job offer and joined as a Lecturer (Pharmaceutics) on 18.08.2006. It is not in dispute that the post of Lecturer was re-designated as an Assistant Professor by All India Council for Technical Education („AICTE‟, for short).

3. The AICTE framed the All India Council for Technical Education (pay scales, service conditions and qualifications for Teachers and other Academic staff in Technical Institutions (Degree) Regulations, 2010 (hereinafter to be referred to as „AICTE Regulations, 2010‟) under a Notification dated 22.01.2010. These Regulations would come into effect from their publication in the Official Gazette which happened on 13.03.2010. Under these Regulations, it was provided that there shall be Page 5 of 19 only three designations in respect of teachers in Universities and Colleges namely, Assistant Professors, Associate Professors and Professors. These Regulations also provided Revised Pay Scales, Service conditions and Career Advancement Scheme for teachers and equivalent positions. Relevant portion of these Regulations reads as under:

"Revised Pay Scales, Service conditions and Career Advancement Scheme for teachers and equivalent positions:
The pay structure for different categories of teachers and equivalent positions shall be as indicated below:
(a) Assistant Professor/Associate Professors/Professors In Technical institutions
(i) Persons entering the teaching profession in Technical Institutions shall be designated as Assistant Professors and shall be placed in the Pay Band of Rs.15600-39100 with AGP of Rs.6000. Lecturers already in service in the pre-

revised scale of Rs.8000-13500, shall be re-designated as Assistant Professors with the said AGP of Rs.6000.

(ii) An Assistant Professor with completed service of 4 years, possessing Ph.D Degree in the relevant branch/discipline shall be eligible, for moving up to AGP of Rs.7000.

(iii) Assistant Professors possessing Master's degree in the relevant branch/discipline as defined for technical education shall be eligible for the AGP of Rs.7,000 after completion of 5 years service as Assistant Professor.

(iv) Assistant Professors who do not have Ph.D or a Master's degree in the relevant branch/discipline of a program shall be eligible for the AGP of Rs.7,000 only after completion of 6 years' service as Assistant Professor. Page 6 of 19

(v) The upward movement from AGP of Rs.6000 to AGP of Rs.7000 for all Assistant Professors shall be subject to their satisfying other conditions as laid down by AICTE."

4. These Regulations made several other provisions with respect to service conditions of teaching staff of AICTE controlled and Government Colleges such as by providing age of superannuation, provision for pension, family pension etc. It was provided that the Scheme would be applicable to teachers in Technical institutions and other equivalent cadres of Library in all AICTE approved institutions and the implementation of the revised scales shall be subject to the acceptance of all conditions mentioned in the letter as well as Regulations to be framed by AICTE in this behalf. It was also provided that the Scheme may be extended to all Technical institutions coming under the purview of the State Legislatures provided State Governments wish to adopt and implement the Scheme subject to certain terms and conditions. Relevant portion of these Regulations reads as under:

"Applicability of the Scheme:
(i) This Scheme shall be applicable to teachers in Technical Institutions and other equivalent cadres of Library in all the AICTE approved institutions. The implementation of the revised scales shall be subject to the acceptance of all the conditions mentioned in this letter as well as Regulations to be framed by the AICTE in this behalf.
Page 7 of 19
(ii) This Scheme does not extend to the posts of professionals like System Analysts, Senior Analysts, Research Officers etc. who shall be treated at par with similarly qualified personnel in research/scientific organizations of the Central Government.
(iii) This Scheme may be extended to all technical Institutions coming under the purview of State legislatures, provided State Governments wish to adopt and implement the Scheme subject to the following terms and conditions:
Financial assistance from the Central Government to State Governments opting to revise pay scales of teachers and other equivalent cadre covered under the Scheme shall be limited to the extent of 80% (eighty percent) of the additional expenditure involved in the implementation of the revision.
The State Government opting for revision of pay shall meet the remaining 20% (twenty percent) of the additional expenditure from its own sources.
Financial assistance referred to in sub-clause (a) above shall be provided for the period from 1.01.2006 to 31.03.2010. The entire liability on account of revision of pay scales etc. of teachers of AICTE approved Institutions shall be taken over by the State Government opting for revision of pay scales with effect from 1.04.2010.
Financial assistance from the Central Government shall be restricted to revision of pay scales in respect of only those posts which were in existence and had been filled up as on 1.01.2006.
Page 8 of 19

State Governments, taking into consideration other local conditions, may also decide in their discretion, to introduce scales of pay higher than those mentioned in this Scheme, and may give effect to the revised bands/scales of pay from a date on or after 1.01.2006; however, in such cases, the details of modifications proposed shall be furnished to the Central Government and Central assistance shall be restricted to the Pay Bands as approved by the Central Government and not to any higher scale of pay fixed by the State Government(s).

Payment of Central assistance for implementing this Scheme is also subject to the condition that the entire Scheme of revision of pay scales, together with all the conditions to be laid down by the AICTE by way of Regulations and other guidelines shall be implemented by State Governments and technical institutions coming under their jurisdiction as a composite scheme without any modification except in regard to the date of implementation and scales of pay mentioned herein above."

5. As per the said Regulations, the revised pay and allowances under the Scheme would be effective from 01.01.2006.

6. The Government of Tripura accepted the said Scheme and issued a consequential Notification dated 01.03.2013 revising the pay scales of the teachers in Degree courses of Technical institutions. This Notification provides that the Government of Tripura after careful consideration of the matter had decided to introduce the Scheme for revised pay structure for Page 9 of 19 the teachers in Degree course of Technical institution as recommended by AICTE under Notification dated 13.03.2010. The pay scales of Professors were revised in tune with the AICTE Regulations, 2010. Their designations were also changed to Assistant Professor, Associate Professor and Professor. This Notification contained an Annexure in which terms and conditions for introduction of the revised pay structure were outlined. As per this Notification, the revised pay would be available effective from 01.01.2006. For upward movement in the AGP after completion of prescribed years of service in the Grade, following provisions were made:

"(ii) An Assistant professor with completed service of 4 years, possessing Ph.D degree in the relevant branch/discipline shall be eligible for moving up to AGP of ₹7,000/-.
(iii) Assistant Professors possessing M.Phil degree in the relevant branch/discipline as defined for technical education shall be eligible for the AGP of ₹7,000/- after completion of 5 years' service as Assistant Professor.
(iv) Assistant Professors who do not have Ph.D or M.Phil degree shall be eligible for the AGP of ₹7,000/- only after completion of 6 years' service as Assistant Professor.
(v) The upward movement from AGP of ₹6,000/- to AGP of ₹7,000/- for all Assistant Professors shall be subject to their satisfying other conditions duly notified by the AICTE."

7. Comparison of the AICTE Regulations and the Regulations of the Government of Tripura would show that as per AICTE Regulations, an Page 10 of 19 Assistant Professor possessing Master‟s Degree in the relevant subject would be eligible for AGP of Rs.7,000/- after completion of 5 years of service as Assistant Professor. As against this, an Assistant Professor, who does not have Master‟s Degree would get AGP of Rs.7,000/- only after completion of 6 years of service. In contrast, as per the Government of Tripura Regulations, an Assistant Professor possessing M.Phil Degree in the relevant field would be granted AGP of Rs.7,000/- after completion of 5 years of service as Assistant Professor whereas an Assistant Professor, who does not have such Degree would be eligible for AGP of Rs. 7,000/- only after completion of 6 years of service. This is where the grievance of the petitioner arises. Since the petitioner does not have M.Phil Degree, as per Government of Tripura Regulations, he has been granted higher AGP of Rs.7,000/- after completion of 6 years of service. He contends that as per AICTE Regulations, 2010 he should have been granted AGP of Rs.7,000/- after completion of 5 years of service which he completed on 18.08.2011.

8. The petitioner first made representations to the authorities taking this grievance and when the authorities failed to redress his grievance he filed this petition. As noted, his prayer therefore, is for grant of higher AGP of Rs.7,000/- upon completion of 5 years of service as Assistant Professor with consequential benefits. He would point out that this would Page 11 of 19 have cascading affect on his further pay fixations and other service benefits.

9. Learned senior counsel, Mr. K.N. Bhattacharjee for the petitioner raised following contentions:

(i) The AICTE Regulations, 2010 have provided the terms and conditions on which higher AGP would be granted to an Assistant Professor.

Government of Tripura cannot make Regulations for the said purpose which run contrary to AICTE Regulations.

(ii) M.Phil course is not available in Pharmacy in India anywhere. Thus, providing M.Phil as a requirement for higher AGP is a redundant condition. Such condition should be read down as requiring Master‟s Degree in Pharmacy.

(iii) Counsel submitted that the AICTE Regulations, 2010 also mandate that the State Government must accept the Scheme in its entirety. Only upon which the Central Government aid would be available for providing revised pay scales to the teaching staff of Technical institutions. Government of Tripura having accepted this Scheme, cannot deviate from part thereof to the detriment of the employees.

10. On the other hand, learned special counsel Mr. D.K. Biswas for the official respondents opposed the petition raising following contentions: Page 12 of 19

(i) Master‟s Degree is the entry level qualification for a teaching post in Government Technical institutions. The petitioner therefore cannot insist on being granted higher AGP after completion of 5 years of service.
(ii) As is well settled, the State Legislature can make conditions for imparting technical education which are more stringent requiring higher standards as those laid down by AICTE. As long as the Regulations framed by the State Legislature, thus, are not in any manner lowering down the standard of Technical education from those laid down by AICTE, such Regulations would prevail. In this context, counsel relied on the decision of the Supreme Court in case of Visveswaraiah Technological University and another vs. Krishnendu Halder and others, reported in (2011) 4 SCC 606.
(iii) Counsel lastly contended that the question of grant of pay and allowances has to be decided by the State Government dependant on range of facts and circumstances including the capacity of the Government to weigh such additional burden.

11. Having thus heard learned counsel for the parties and having perused documents on record, what emerges is that under AICTE Regulations, 2010, the entire Scheme was framed for revision of pay scales and other service conditions of teachers in educational institutions approved by AICTE as well as run by the State Governments. This revised Page 13 of 19 pay structure would come into effect from 01.01.2006. As per these Regulations, three grades of Professors would be recognized namely, Assistant Professor, Associate Professor and Professor. An Assistant Professor would be placed in the pay band of Rs.15,600 - 39,100/- with AGP of Rs.6,000/-. An Assistant Professor upon completion of requisite number of years of service depending on his qualifications would make upward movement to AGP of Rs.7,000/- in following manner:

(i) If he possesses Ph.D Degree in the relevant field, he would be granted AGP of Rs.7,000/- after 4 years of service.
(ii) If he possesses Master‟s Degree in the field he would get such higher AGP after 5 years of service.
(iii) An Assistant Professor who neither has Ph.D Degree nor Master‟s Degree would get AGP of Rs.7,000/- after completion of 6 years of service.

12. As against this, as per the Regulations of the State Government, upward movement in the AGP from Rs.6,000/- to Rs.7,000/- would be granted subject to following conditions:

(i) For an Assistant Professor with Ph.D Degree, the higher AGP would be available after completion of 4 years of service.
(ii) For an Assistant Professor possessing Degree of M.Phil, such benefit would be available after completion of 5 years. Page 14 of 19
(iii) An Assistant Professor, who possesses neither Ph.D nor M.Phil Degree would be granted AGP of Rs.7,000/- after 6 years of service.

13. Thus, for an Assistant Professor in Government Technical institution to claim benefit of higher AGP after 5 years of service, he or she must possess a Degree in M.Phil and a mere Master‟s Degree in the relevant field would not be sufficient. This is in contrast to the provisions made by AICTE in the said Regulations for grant of higher AGP of Rs.7,000/- upon completion of 5 years of service as Assistant Professor to an employee, who holds Master‟s Degree in the field. Short question is, was it open for the State Government to make this requirement more stringent in order to grant higher AGP after completion of 5 years.

14. We do not find force in the submission of the counsel for the petitioner that since there is no institution in India awarding Degree of M.Phil in Pharmacy, such condition must be seen as redundant or which requires reading down. This is so because these requirements and prescriptions of pay scales are general for all teachers in Technical education under the State Government and not confined to Pharmacy teachers alone. Even if in the branch of Pharmacy, M.Phil Degree is not available, the incumbent cannot hope to make upward movement after Page 15 of 19 completion of 5 years which would be contrary to the Regulations framed by the State Government.

15. At the same time, we also do not see this apparent conflict in the Regulations framed by AICTE and those framed by the State Government as one concerning the standard of education. The pay and allowances and in particular, the period after which a teacher can make upward movement in the AGP, in isolation cannot be seen as having impact on the standards of education in Technical institutions. The decision of Supreme Court in case of Visveswaraiah Technological University (supra) on which reliance has been placed by the counsel for the official respondents concerns the fixation of eligibility criteria higher than the minimum prescribed by the central governing body for admission in educational institutions. In this context, it was held that even though the seats remain vacant for concerned year, higher eligibility criteria fixed by the University/Government cannot be relaxed even if it is above the minimum eligibility criteria suggested by AICTE. It was in this context held and observed that while prescribing the eligibility criteria for admission to institutions of higher education, the State or University cannot adversely affect the standards laid down by central body such as AICTE, but prescribing higher standards for admission by laying down qualifications in addition to or higher than those Page 16 of 19 prescribed by AICTE, which are consistent with the object of promoting higher standards an excellence in higher education was not impermissible.

16. The crux of the issue in this case is, in face of certain prescriptions made by the AICTE in the said Regulations of 2010, was it open for the State Government to deviate from the prescriptions of pay scales contained in the said Regulations. We have reproduced relevant portion of the AICTE Regulations, 2010. In the context of the applicability of the Scheme it was provided that the same would be applicable to teachers in Technical institutions and other cadres in all AICTE approved institutions and the implementation of the revised scale will be subject to the acceptance of all conditions mentioned in the Scheme as well as in the Regulations framed by the AICTE in this behalf. It was further provided that the Scheme would be extended to all Technical institutions under the purview of the State Legislatures "provided State Governments which to adopt and implement the Scheme subject to the following terms and conditions". One of the conditions was that the financial assistance from the Central Government to the State Governments to implement revised pay scales of the teachers and other equivalent cadres covered under the Scheme would be available to the extent of 80% of the additional expenditure involved. The State Government would bear the remaining burden of 20%. Such financial assistance would be provided for the period Page 17 of 19 between 01.01.2006 to 31.03.2010. It was also provided that the State Governments considering other conditions may decide to introduce scales of pay higher than those mentioned in the Scheme. It was provided that payment of Central assistance would be subject to the condition that the entire Scheme of revision of pay scales together with all conditions laid down by AICTE by way of Regulations and other guidelines shall be implemented by the State Governments without any modification except in regard to the date of implementation to the scales of pay mentioned in the Scheme.

17. Few things become clear from these provisions made by the AICTE in the said Regulations. Firstly, the State Governments were free to adopt the Scheme. However, the Central aid would be available only if the Scheme is accepted in its entirety along with all terms and conditions and guidelines. Only liberty to the State Legislatures would be with respect to granting higher benefits than those prescribed under the Regulations and of the choice of the date from which the revised pay scales would be implemented. The State Government accepted this Scheme along with Central assistance. The State Government was therefore bound by the terms and conditions of this Scheme. It was thereafter not open for the State Government to deviate from the various provisions contained in the said Scheme to the detriment of the teaching staff. By way of the Page 18 of 19 impugned Regulation, the State Government has deferred the grant of higher AGP to an Assistant Professor not possessing Degree of M.Phil but possessing only a Master‟s Degree in the relevant field by one year. This in our opinion was not permissible. The said Regulation, therefore, must be read down and the petitioner must get the benefit of higher AGP as prescribed by the AICTE Regulations, 2010. In other words, since the petitioner was holding the Master‟s Degree in the relevant field, he would move to higher AGP of Rs.7,000/- after completion of 5 years of service. However, there was considerable delay in raising this claim and thereafter, approaching the Court. The petitioner completed 5 years of service on 18.08.2011. The Government of Tripura framed the Rules for grant of revised pay scale in tune with AICTE Regulations under Notification dated 01.03.2013. The petitioner made the first representation to the authorities for grant of higher AGP after completion of 5 years on 13.06.2016. The petitioner may, therefore, get proper pay fixation with higher AGP of Rs.7,000/- with effect from18.08.2011, but the same would be for notional purposes till the date of his first representation dated 13.06.2016. Actual arrears would be paid for the period thereafter. This pay revision would have all consequential benefits. The respondents shall, therefore, carry out the revised pay fixation of the petitioner in terms of the above directions and pay the arrears within 6 (six) months from today.

Page 19 of 19

18. Petition disposed of accordingly. Pending application(s), if any, also stands disposed of.

  (S.G. CHATTOPADHYAY), J                       (AKIL KURESHI), CJ




sima