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]

Gauhati High Court

M/S. National Institute Of ... vs The State Of Assam And 5 Ors on 10 January, 2020

Author: Prasanta Kumar Deka

Bench: Prasanta Kumar Deka

                                                              Page No.# 1/4

GAHC010307832019




                       THE GAUHATI HIGH COURT
  (HIGH COURT OF ASSAM, NAGALAND, MIZORAM AND ARUNACHAL PRADESH)

                             Case No. : WP(C) 9399/2019


         1:M/S. NATIONAL INSTITUTE OF PROFESSIONAL STUDIES
          SAHARA BUILDING
          BEHIND BIMAL TUTO AGENCY
          CHANDMARI
          GUWAHATI-781003
          DIST. KAMRUP (M)
         ASSAM
          REP. BY ITS PROPRIETOR
          MRS. GAYATRI KANKANI.


          VERSUS

          1:THE STATE OF ASSAM AND 5 ORS.
          REP. BY THE COMM. AND SECY. TO THE GOVT. OF ASSAM
          SKILL
          EMPLOYMENT AND ENTERPRENEURSHIP DEPTT.
          DISPUR
          GUWAHATI-06.

          2:THE COMMISSIONER AND SECY.
          LABOUR AND EMPLOYMENT DEPTT.
          ASSAM
          DISPUR
          GUWAHATI-06.

          3:THE DIRECTOR
          EMPLOYMENT AND CRAFTSMEN TRAINING
          ASSAM
          REHABARI
          GUWAHATI-08.

          4:UNION OF INDIA
                                                                               Page No.# 2/4

            REP. BY THE SECRETARY TO THE GOVT. OF INDIA
            MINISTRY OF LABOUR AND EMPLOYMENT
            SHRAM SHAKTI BHAVAN
            RAFI MARG
            NEW DELHI-110001.

            5:DIRECTOR GENERAL OF EMPLOYMENT AND TRAINING
            SHRAM SHAKTI BHAVAN
            RAFI MARG
            NEW DELHI-110001.

           6:DIRECTOR
           REGIONAL DIRECTORATE OF APPRENTICESHIP TRAINING (ER) C.G.O.
           COMPLEX
           MSO BUILDING
           DF BLOCK
           SECTOR-1
           (E) WING 1ST FLOOR
           SALT LAKE
           KOLKATA-700064.

            Advocate for the Petitioner : MR. U K DAS
            Advocate for the Respondent : GA
            ASSAM



                                          BEFORE
                 THE HON'BLE MR JUSTICE PRASANTA KUMAR DEKA
                                   ORDER

10. 01. 2020 Heard Mr. UK Das, the learned counsel for the petitioner. Also heard Mr. SP Das, the learned standing counsel for the Skill Employment & Entrepreneurship Department, Govt. of Assam representing respondent Nos. 1 and 3.

The petitioner was granted necessary approval of Vocational Training Provider (VTP) registration under the Skill Development Initiative Scheme of the Central Government for imparting training in total 10 numbers of courses. The petitioner after completion of the necessary formalities started imparting Vocational Training in the above courses as per the scheme. The procedure for imparting training was to be carried out online portal of the department for which the concerned authority issued Training Batch No. (TBN). After completion of the training the authorities issued assessment test by issuing online admit Page No.# 3/4 cards and examinations were conducted by the representatives of the said respondent authorities. Thereafter considering the numbers of passed out candidates bills are prepared and uploaded in the online process in favour of the petitioner. The petitioner is entitled for claiming bill only against passed out candidates of each batch at the rate prescribed in the scheme. After completion of the training course and declaration of results after examination conducted by the respondent authorities, the petitioner submitted its bills on various dates (Annexure Nos. 5a, 5b, 5c, 5d and 5e) for total amount of Rs. 22,96,665/- to the Director, Employment and Craftsman Training, Assam (respondent No. 3). Subsequently the registration of the petitioner was suspended vide letter dated 26.09.2014 (Annexure No. 4) but the aforesaid amount against the training provided prior to said suspension of registration have not yet been cleared by the registration authorities in spite of funds being made available by the Central Government. As of late, the Government of Assam sanctioned an amount of Rs. 686.03 Crores for the financial year 2017-18 for clearance of the liabilities of the VTPs which was communicated vide letter dated 20.02.2018. Government also directed the Director of Employment and Craftsman Training, Assam to arrive at a conclusive decision as to the admissibility of the claims of the VTPs and to clear chronologically to ensure utilisation of the fund amounting to Rs. 686.03 Crores on or before 28.02.2018 and submit utilisation certificate to the Government. However, the said direction was not complied with. Accordingly, this writ petition is filed seeking adequate relief.

Mr. Das, learned counsel for the petitioner and Mr. SP Das, the learned standing counsel for the department submit that under similar facts and circumstances, this court decided WP(C) No. 3294/2018 in Central Institute of Paramedical Technology and Science Society Vs. The State of Assam and Ors. vide order dated 16.09.2019 and held as follows:

"20. From the conspectus of facts narrated above what is discernible is that respondents have not disputed the fact that petitioner society had imparted training to 2501 trainees. What is however contended is that the infrastructure for providing such training was insufficient. Though the vocational training provider of the petitioner society was placed under suspension on 02.01.2015 an amount of Rs. 55,57,280/- was paid to the petitioner society thereafter for the training provided. Govt. of Assam had instructed the Director to take a final decision in the mater one way or the other and thereafter to submit report with utilization certificates because unless utilization certificates are submitted by the Director and thereafter by the Govt. of Assam subsequent funds not be realized by the Central Govt.
Page No.# 4/4
21. Thereafter, in the opinion of the Court, withholding of the amount due to the petitioner society by the Directorate of the ground that vocational training provider of the petitioner society is under suspension cannot be justified. More than 4 years have gone by since the suspension order was passed on 02.01.2015 but no final decision has been taken. This has not only adversely affected the petitioner society but also utilisation of funds by the Directorate itself in the State of Assam.
22. Accordingly and in the light of the above, respondent No. 3 is directed to take a decision regarding suspension of the vocational training provider of the petitioner society and release of the outstanding dues of the petitioner society within a period of 4 (four) weeks from the date of receipt of a certified copy of this order, having regard to the discussions made above.
23. Whatever decision is taken the same shall be communicated to the petitioner as well as to the Govt. of Assam in the Skill, Employment and Entrepreneurship Department.
24. Writ petition is disposed of."

On perusal of the said order dated 16.09.2019 passed in WP(C) No. 3294/2018 I am satisfied that the factual matrix therein are similar to the one pleaded in this writ petition and as such this writ petition is disposed of with a similar direction to the respondent No. 3 to take a decision regarding the suspension of the Vocational Training Provider (VTP) of the petitioner Trust and release all the outstanding dues to the petitioner within a period of 4 (four) weeks from the date of receipt of the certified copy of this order.

JUDGE Comparing Assistant