Allahabad High Court
Shiv Kumar Pathak And Others vs State Of U.P. And Others on 20 November, 2013
Bench: Ashok Bhushan, Vipin Sinha
HIGH COURT OF JUDICATURE AT ALLAHABAD Court No. - 37 Case :- SPECIAL APPEAL DEFECTIVE No. - 237 of 2013 `` Appellant :- Shiv Kumar Pathak And Others Respondent :- State Of U.P. And Others Counsel for Appellant :- V.K. Singh,G.K. Singh Counsel for Respondent :- C.S.C.,A.K. Yadav With Case :- SPECIAL APPEAL No. - 150 of 2013 Appellant :- Navin Srivastava And Others Respondent :- State Of U.P. And Others Counsel for Appellant :- Abhishek Srivastava,Asheesh Mani Tripathi,Shashi Nandan Counsel for Respondent :- C.S.C.,Bhanu Pratap Singh,C.B.Yadav With Case :- SPECIAL APPEAL No. - 159 of 2013 Appellant :- Anil Kumar And Others Respondent :- State Of U.P. And Others Counsel for Appellant :- Siddharth Khare,Ashok Khare Counsel for Respondent :- C.S.C.,A.K. Yadav With Case :- SPECIAL APPEAL No. - 152 of 2013 Appellant :- Rajeev Kumar Yadav Respondent :- State Of U.P. And Others Counsel for Appellant :- Sadanand Mishra,Seemant Singh Counsel for Respondent :- C.S.C.,Shyam Krishna Gupta With Case :- SPECIAL APPEAL No. - 149 of 2013 Appellant :- Sujeet Singh And Others Respondent :- State Of U.P. And Others Counsel for Appellant :- Navin Kumar Sharma,Shailendra Counsel for Respondent :- C.S.C. With Case :- SPECIAL APPEAL No. - 161 of 2013 Appellant :- Alok Singh And Others Respondent :- State Of U.P. And Others Counsel for Appellant :- Abhishek Srivastasva Counsel for Respondent :- C.S.C.,A.K. Yadav,R.A. Akhtar With Case :- SPECIAL APPEAL No. - 205 of 2013 Appellant :- Amar Nath Yadav And Others Respondent :- State Of U.P. And Others Counsel for Appellant :- Pankaj Lal,Indra Raj Singh Counsel for Respondent :- C.S.C.,B.P. Singh,Mrigraj Singh,S. Nadeem Ahmad With Case :- SPECIAL APPEAL No. - 206 of 2013 Appellant :- Yajuvendra Singh Chanddel And Another Respondent :- State Of U.P. And Others Counsel for Appellant :- Kshetresh Chandra Shukla Counsel for Respondent :- C.S.C.,R.A. Akhtar With Case :- SPECIAL APPEAL No. - 220 of 2013 Appellant :- Amiteshwari Dubey And Others Respondent :- State Of U.P. Thru' Secry. Basic Education Lok. And Ors. Counsel for Appellant :- Manoj Kumar Dubey Counsel for Respondent :- C.S.C.,A.K. Yadav,R.A. Akhtar With Case :- SPECIAL APPEAL No. - 244 of 2012 Appellant :- Dr. Prashant Kumar Dubey Respondent :- State Of U.P. And Others Counsel for Appellant :- Alok Mishra Counsel for Respondent :- C.S.C. With Case :- SPECIAL APPEAL No. - 246 of 2013 Appellant :- Priyanka Bhaskar And Others Respondent :- State Of U.P. And Others Counsel for Appellant :- Vijay Shankar Tripathi,Vinod Shankar Tripathi Counsel for Respondent :- C.S.C.,Ram Chandra Singh With Case :- SPECIAL APPEAL No. - 248 of 2013 Appellant :- Uma Shanker Patel And Others Respondent :- State Of U.P. And Others Counsel for Appellant :- Navin Kumar Sharma Counsel for Respondent :- C.S.C.,A.K. Yadav,R.A. Akhtar With Case :- SPECIAL APPEAL No. - 249 of 2013 Appellant :- Devesh Kumar And Others Respondent :- State Of U.P. And Others Counsel for Appellant :- Navin Kumar Sharma Counsel for Respondent :- C.S.C.,Mrigraj Singh,R.A. Akhtar With Case :- SPECIAL APPEAL No. - 261 of 2013 Appellant :- Sanjay Kumar And Others Respondent :- State Of U.P. And Others Counsel for Appellant :- Hemant Kumar Rai Counsel for Respondent :- C.S.C.,R.B. Pradhan With Case :- SPECIAL APPEAL No. - 262 of 2013 Appellant :- Sanjay Kumar And Others Respondent :- State Of U.P. And Others Counsel for Appellant :- Hemant Kumar Rai Counsel for Respondent :- C.S.C. With Case :- SPECIAL APPEAL No. - 264 of 2013 Appellant :- Rama Tripathi And Others Respondent :- State Of U.P. And Others Counsel for Appellant :- Hemant Kumar Rai Counsel for Respondent :- C.S.C. With Case :- SPECIAL APPEAL No. - 265 of 2013 Appellant :- Nagendra Kumar Yadav And Others Respondent :- State Of U.P. And Others Counsel for Appellant :- Navin Kumar Sharma Counsel for Respondent :- C.S.C.,R.A. Akhtar,Sanjay Chaturvedi With Case :- SPECIAL APPEAL No. - 266 of 2013 Appellant :- Harvendra Singh And Others Respondent :- State Of U.P. And Others Counsel for Appellant :- Navin Kumar Sharma Counsel for Respondent :- C.S.C.,R.A. Akhtar,Y.S. Bohar With Case :- SPECIAL APPEAL No. - 268 of 2013 Appellant :- Rajiv Kumar Srivastava And Others Respondent :- State Of U.P. And Others Counsel for Appellant :- Navin Kumar Sharma Counsel for Respondent :- C.S.C.,B.P. Singh,R.A. Akhtar With Case :- SPECIAL APPEAL No. - 307 of 2013 Appellant :- Vineet Kumar Singh And Others Respondent :- State Of U.P. And Others Counsel for Appellant :- Jagdish Pathak Counsel for Respondent :- C.S.C.,A.K. Yadav With Case :- SPECIAL APPEAL No. - 333 of 2013 Appellant :- Satendra Singh And Others Respondent :- State Of U.P. And Others Counsel for Appellant :- R.K. Mishra,G.K. Mishra Counsel for Respondent :- C.S.C.,H.K. Yadav,Illegible With Case :- SPECIAL APPEAL DEFECTIVE No. - 200 of 2013 Appellant :- Rajpal Singh And Others Respondent :- State Of U.P. And Others Counsel for Appellant :- Murtuza Ali Counsel for Respondent :- C.S.C.,Ayank Mishra,R.A. Akhtar,Shyam Krishna Gupta With Case :- SPECIAL APPEAL DEFECTIVE No. - 227 of 2013 Appellant :- Praveen Kumar Respondent :- State Of U.P. And Others Counsel for Appellant :- Irshad Ali Counsel for Respondent :- C.S.C.,Shyam Krishna Gupta With Case :- SPECIAL APPEAL DEFECTIVE No. - 228 of 2013 Appellant :- Mahendra Kumar Verma And Others Respondent :- State Of U.P. And Others Counsel for Appellant :- Vijay Chaurasia Counsel for Respondent :- C.S.C. With Case :- SPECIAL APPEAL DEFECTIVE No. - 302 of 2013 Appellant :- Ram Baboo Singh And Others Respondent :- State Of U.P. And Others Counsel for Appellant :- Navin Kumar Sharma,Neeraj Tiwari Counsel for Respondent :- C.S.C.,A.K. Yadav With Case :- SPECIAL APPEAL DEFECTIVE No. - 672 of 2013 Appellant :- Shashi Kumar Yadav And Another Respondent :- State Of U.P. & 2 Others Counsel for Appellant :- Hemant Kumar Rai Counsel for Respondent :- C. S. C. With Case :- SPECIAL APPEAL DEFECTIVE No. - 697 of 2013 Appellant :- Mohammad Imran And 58 Others Respondent :- State Of U.P. And 3 Others Counsel for Appellant :- Navin Kumar Sharma,Neeraj Tiwari Counsel for Respondent :- C.S.C.,A.K. Yadav With Case :- SPECIAL APPEAL DEFECTIVE No. - 698 of 2013 Appellant :- Sukriti Kumar And 119 Ors. Respondent :- State Of U.P. And 3 Ors. Counsel for Appellant :- Navin Kumar Sharma,Neeraj Tiwari Counsel for Respondent :- C.S.C. With Case :- SPECIAL APPEAL No. - 1736 of 2013 Appellant :- Smt. Sarita Mishra Respondent :- State Of U.P. Thru' Secry. And 3 Others Counsel for Appellant :- Laxmi Narain Mishra Counsel for Respondent :- C.S.C.,Ashok Kumar __________ Hon'ble Ashok Bhushan,J.
Hon'ble Vipin Sinha,J.
(Per Hon'ble Ashok Bhushan, J.) All these special appeals filed against the same judgment of learned Single Judge dated 16.1.2013 being connected, have been heard together and are being decided by this common judgment. The appellants possessing B.Ed. qualification and Teachers Eligibility Test had applied against 72,825 posts of Teachers of primary schools advertised on 30.11.2011, which selection was to take place on the basis of marks obtained in Teachers Eligibility Test, filed the writ petitions challenging the decision of the State Government by which Teachers Eligibility Test was decided to be only a minimum qualification and not the basis of selection. The petitioners had also prayed for completion of selection process on the basis of advertisement dated 30.11.2011. Learned Single Judge although held that neither criteria for selection can be changed after start of selection process nor there was sufficient reason for not proceeding with the selection advertised on 30.11.2011, denied the relief to the petitioner-appellants only on the ground that there being no cadre of 'Trainee Teacher' under the U.P. Basic Education (Teachers) Service Rules, 1981, the advertisement dated 30.11.2011 itself was invalid. The appellants aggrieved by the judgment of learned Single Judge have come up in these appeals.
Facts:
The background facts giving rise to filing of the writ petitions need to be noted for deciding the issues, which have arisen for consideration in this bunch of special appeals. U.P. Basic Education Board constituted under the U.P. Basic Education Act, 1972 (hereinafter referred to as '1972 Act') is running various junior basic schools and Senior basic schools from classes I to VIII. The criteria and procedure for selection is regulated by the U.P. Basic Education (Teachers) Service Rules, 1981 framed under the 1972 Act. For achieving planned and co-ordinated development of the teacher education system throughout the country and for the regulation and proper maintenance of norms and standards in the teacher education system and for matters connected therewith, the National Council for Teachers Education Act, 1993 was enacted by Parliament (hereinafter referred to as 1993 Act). The Right of Education having been recognised as a fundamental right under the Constitution of India and the State being responsible to provide free and compulsory education to the children up to 6 to 14 years, Parliament enacted the Right of Children to Free And Compulsory Education Act, 2009. Under section 23 of 2009 Act the National Council for Teacher Education has been authorised by the Central Government to lay down minimum qualifications for appointment of teachers. The National Council For Teacher Education vide notification dated 23.8.2010 laid down various qualifications for appointment of teachers. Passing of Teachers Eligibility Test has been laid down as one of the qualifications, which is to be possessed by a candidate for appointment as a teacher. Under clause 3 of the notification dated 23.8.2010, candidates having B.Ed. qualification have also been treated as eligible provided they are imparted six months' special training programme in the elementary education. On 11.2.2011, the National Council For Teacher Education issued guidelines for conduct of Teachers Eligibility Test which further provides for giving weightage to the marks of the Teachers Eligibility Test in the recruitment of teachers. On 9.11.2011, 1981 Rules were amended by 12th Amendment Rules incorporating passing of Teachers Eligibility Test as one of the minimum qualifications in the 1981 Rules. Rule 14(3) as amended further provides that selection shall be made on the basis of marks in the Teachers Eligibility Test. On 13.11.2011 Board of Highschool and Intermediate Education U.P. conducted the Teachers Eligibility Test examination in which several lacs of candidates participated. On 25.11.2011 result of Teachers Eligibility Test was declared. All the appellants were declared 'pass' in the examination. Inspite of various appointments made in the junior basic schools on the basis of the candidates passing B.T.C. Certificate and Special BTC certificate, still posts of more than a lac teachers are laying vacant in primary schools. By virtue of notification dated 23.8.2010, the candidates who possessed B.Ed. qualification were invited to apply for appointment as Trainee Teacher against 72,825 posts of Teachers for various schools in the State of U.P. The appellants/ writ petitioners submitted their applications in response to advertisement dated 3011.2011. On 31.12.2011 in district Ramabai Nagar, police personnel intercepted a vehicle and seized huge amount of several lacs of rupees and three lists of candidates from persons travelling in the vehicle, allegedly the money was collected to get the candidates passed in Teachers Eligibility Test and to get them appointed as Teachers. A first information report was lodged being case crime No. 675 of 2011 against seven persons. The residence of Director of Education Secondary was also searched on 7.2.2012 where three lists of candidates bearing their roll numbers totalling 260, were found along with an amount of Rs. 400,000 and odd. The Director of Secondary Education was also arrested. A writ petition No. 76039 of 2011 was filed challenging the advertisement dated 30.11.2011 in which this Court on 4.1.2012 stayed the process of selection. The said writ petition was subsequently dismissed as infructuous. On 10.4.2012, the State Government constituted a High Power Committee headed by the Chief Secretary of State to look into the allegations relating to Teachers Eligibility Test examination 2011 and to submit a report. On 1.5.2012, the High Power Committee submitted a report with several recommendations. High Power Committee recommended that Teachers Eligibility Test should be made only a qualifying examination. It was further recommended that those candidates of Teachers Eligibility Test examination 2011 who are found involved in any irregularity/criminal activity be prohibited from selection and their selection be cancelled. The report of High Power Committee was considered by the Cabinet and a decision was taken by the Cabinet, which has been notified by the Government Order dated 26.7.2012. The recommendations made by the High Power Committee were accepted by the Cabinet. The Cabinet decided to treat the Teachers Eligibility Test only as a minimum qualification and not the basis of selection and further the candidates who were found involved in any irregularity and criminal offences were to be prohibited in the selection. On 31.8.2012, 15th Amendment Rules were published by which the earlier criteria of selection which was on the basis of marks in the Teachers Eligibility Test as introduced by the 12th Amendments Rules have been substituted by the criteria of 'quality point marks' which was prevalent since before the 12th Amendment Rules. A Government Order dated 31.8.2012 was also issued by the State stating that in view of the 15th Amendment rules, the advertisement dated 30.11.2011 have become ineffective hence, the same may be cancelled and the fee be returned to the candidates. U.P. Basic Education Board also issued the order dated 31.8.2012 accordingly. Writ petition No. 39674 of 2012 Akhilesh Tripathi Vs. State of U.P. and others was filed in August, 2012 challenging the Government Order dated 26.7.2012 with further prayer of mandamus directing the respondents to complete the process of selection as per the advertisement dated 30.11.2011. After the publication of the 15th Amendment Rules, an amendment application has also been filed challenging the 15th Amendment Rules as well as the Government Order dated 31.8.2012 cancelling the advertisement dated 30.11.2011. Large number of writ petitions were filed by the other candidates, who have applied in pursuance of the advertisement dated 30.11.2011. In December, 2012, the State Government issued 16th Amendment Rules by which definition of Trainee Teacher has been added as Rule 2(u) in 1981 Rules.
During the pendency of the writ petition, a Government Order dated 5.12.2012 was issued by the State Government initiating process of appointment for B.Ed candidates, who have passed Teachers Eligibility Test on the post of trainee teacher. On 7.12.2012, Basic Shiksha Adhikari of various districts issued advertisement inviting applications. On 16.1.2013 all the writ petitions filed by the appellants have been dismissed by learned Single Judge. On 29.1.2013 Special Appeal No. 150 of 2013 has been filed challenging the judgment of learned Single Judge dated 16.1.2013. A Division Bench of this Court on 4.2.2013 suspended the ongoing selection process till 11.2.2013, which interim order was extended from time to time. Other appeals were filed challenging the same judgment dated 16.1.2013. By order dated 23.10.2013 of Hon'ble the Acting Chief Justice, Special Appeal 237 (D) of 2013 has been nominated to this Bench. The special appeal No. 237 (D) of 2013 and other connected appeals have been listed for hearing.
We have heard Sri Shashi Nandan, Sri Ashok Khare, learned Senior Advocates, Sri Shailendra, Sri Abhishek Srivastava, Sri Seemant Singh and other learned Counsels appearing for the appellants. Sri C.B. Yadav, learned Additional Advocate General assisted by Sri B.P. Singh and Sri Shashank Shekhar advocates have been heard for the respondents.
Submissions:
The arguments which have been led in these appeals can be divided in two separate sets. The first set of arguments have been led by Sri Shashi Nandan, Sri Abhishek Srivastava, Sri Shailendra and Sri Seemant Singh whereas, the second set of arguments have been lead by Shri Ashok Khare, learned Senior Advocate.
In support of Special Appeals including special appeal No. 150 of 2013, it is contended that selection process having begun by advertisement dated 30.11.2011, the criteria of selection could not have been changed by the Government Order dated 26.7.2013 as well as by 15th Amendment Rules and the Government Order dated 31.8.2012. It has been submitted that as per advertisement dated 30.11.2011 and 12th Amendment Rules dated 9.11.2011, the selection for the post of Assistant Teachers was to be made on the basis of marks obtained by the candidates in Teachers Eligibility Test, which criteria could not have been changed. It is submitted that 15th Amendment Rules dated 31.8.2012 at best was prospective in nature and could not have been applied on the ongoing selection process. It is submitted that after beginning of process of selection, Rules could not have been changed and any change was prospective in nature. It is further submitted that the State Government having decided to accept the Teachers Eligibility Test examination 2011 as a qualifying examination, its decision not to rely on the marks of the Teachers Eligibility Test examination for selection was self contradictory and arbitrary. When Teachers Eligibility Test examination 2011 against whom allegedly there were allegations has been decided to be accepted as a "qualifying examination", there was no reason for not adopting the criteria for selection as per the advertisement dated 30.11.2011. It is submitted that the State having decided not to cancel the Teachers Eligibility Test Examination 2011 and having decided to debar only the individual candidates against whom there were allegations of irregularity and involvement in any criminal offence, the other candidates against whom there were no allegations could not be made to suffer. It is submitted that learned Single Judge having accepted that 15th Amendment rules were not applicable in ongoing selection process and having further held that there was no valid reason with the State Government not to proceed with the advertisement dated 30.11.2011, the appellants were entitled for grant of relief which was denied by learned Single Judge on a non-existent ground. The view of the learned Single Judge that there being no cadre of Trainee Teacher hence, the advertisement dated 30.11.2011 was bad, is unsustainable. It is submitted that the appointment was contemplated against 72,825 posts of Assistant Masters/Mistress and the mere fact that the candidates were to be imparted six months' training was not to be treated as making appointment on some different posts of trainee teacher for which according to learned Single Judge there was no cadre. The appointment was contemplated against the post of Masters/Mistress and there was no question of appointment on any different post of Trainee Teachers. The Trainee Teacher was only a nomenclature adopted to define the B.Ed. Teachers who were to be imparted six months' training. Learned Counsel for the appellants have placed reliance on a Division Bench judgment of this Court in the case of Prabhakar Singh Vs. State of U.P. reported in 2013 (1) ADJ 651. It is submitted that the entire selection process was entitled to be completed on the basis of advertisement dated 30.11.2011 and the appellants could not be asked to compete against set of persons, who were not even eligible at the time when advertisement dated 30.11.2011 was issued.
Sri Ashok Khare, learned Senior Advocate in support of Special Appeal No. 159 of 2013 contended that 1981 Rules were not attracted, while making selection of the candidates for imparting six months' training. It is submitted that the advertisement dated 30.11.2011 contemplated selection of the candidates for imparting six months training, which was to be carried out on the basis of marks of Teachers Eligibility Test and the question of appointment and applicability of 1981 Rules shall arise after the candidates complete their training. It is submitted that for selection of B.Ed. candidates for imparting six months training, 1981 Rules and the 15th and 16th Amendment Rules are irrelevant hence, the basis for issuance of the Government Order dated 31.8.2012 declaring the advertisement dated 30.11.2011 ineffective was misconceived. It is submitted that no other reasons have been given by the State Government for cancelling the advertisement dated 30.11.2011 except that after the enforcement of 15th Amendment Rules, the advertisement has become ineffective which is a fallacious reason. It is submitted by Sri Khare that the submissions of the petitioners that there was no valid reason with the State not to proceed with the selection dated 30.11.2011 having accepted by the learned Single Judge, learned Single Judge having also accepted that 15th Amendment Rules were not applicable for the advertisement dated 30.11.2011, the learned Single Judge ought to have granted relief to the petitioners. It is submitted that the view of the learned Single Judge that there being no cadre of Trainee Teacher in 1981 Rules, the advertisement is bad, is unsustainable. It is submitted that the selection and appointment was contemplated against 72,825 posts of Assistant Masters/Mistress which are cadre posts and for appointment against the said posts the candidates were being selected for imparting six months training, which cannot mean that the candidates were being appointed against any post of Trainee Teacher. It is submitted that there is no necessity of any cadre of trainee teacher and learned Single Judge fell into error in holding the advertisement invalid on the aforesaid ground.
It is further submitted by Sri Khare that the 15th Amendment Rules are unsustainable and are liable to be declared as invalid and inoperative. He submits that during the pendency of the writ petition an amendment application was filed in the writ petition seeking declaration that 15th Amendment rules are invalid. He submits that appointment of candidates having B.Ed. Qualifications was being made on the basis of notification dated 23.8.2010. It is submitted that the appointment of B.Ed. Candidate is not being made in accordance with 1981 Rules, rather it was being made under the notification dated 23.8.2010, issued under section 23 of 2009 Act.
It is submitted that the National Council For Teacher Education has issued guidelines dated 11.2.2011, which require the State to give weightage to the marks of the Teachers Eligibility Test for selection on the post of Assistant Teachers. The State could not have disregarded the said guidelines and the 15th Amendment Rules which have been made disregarding the binding guidelines of the National Council For Teacher Education, deserves to be declared invalid on this ground alone. It is submitted by Sri Khare that Full Bench in Shiv Kumar Sharma and others Vs. State of U.P. and others 2013 (6) ADJ 310 has already held the guidelines binding on the State. Sri Khare submits that selection on the basis of quality point marks as per Appendix which has now been restored by 15th Amendment Rules, was a criteria at the time when State has not amended its Rules according to the notification dated 23.8.2010. It is stated that notification dated 23.8.2010 is binding on the State and shall overrides the 1981 Rules. It is submitted that marks of Teachers Eligibility Test for selection of Assistant Teachers cannot be disregarded or ignored in view of the notification dated 23.8.2010 as well as the guidelines dated 11.2.2013.
Sri C.B. Yadav, learned Additional Advocate General refuting the submissions of learned Counsel for the appellants contended that it is the State which has been empowered to lay down the criteria for selection of teachers in the schools run by the U.P. Basic Education Board. It is submitted that there being serious allegations against the Teachers Eligibility Test examination 2011, the High Power Committee decided not to give weightage to the marks of the Teachers Eligibility Test although the Teachers Eligibility Test as minimum qualification was retained as per the recommendations of the High Power Committee and the Cabinet decision. He submits that the decision not to give wieightage to the marks of Teachers Eligibility Test Examination-2011 was a conscious decision taken on account of allegations of irregularity, malpractices and illegality in the Teachers Eligibility Test examination 2011. It is submitted that the decision was taken to deny the benefits of marks of the Teachers Eligibility Test on account of serious allegations. It is submitted that the State had every right to amend the criteria and restoration of earlier criteria by 15th Amendment Rules was well within the powers of the Rule making authority. Learned Additional Advocate General has defended the judgment of learned Single Judge taking the view that there being no cadre of trainee teacher, the advertisement dated 30.11.2011 was invalid. He submits that the State having realised the mistakes in issuance of advertisement dated 30.11.2011, has corrected the mistake. It is submitted that 16th Amendment Rules thus have been made to provide for a cadre of trainee teachers thereafter fresh process has been initiated. Learned Additional Advocate General has referred to the Government Order dated 10.4.2012 constituting High Power Committee and the report of the High Power Committee dated 1.5.2012 which have been filed along with the short counter affidavit. It is submitted that the above material has been brought on record in pursuance of the order of this Court dated 4.2.2013, passed in Special Appeal No. 150 of 2013. It is submitted that the advertisement dated 30.11.2011 initiates the process of recruitment for appointment hence, 1981 Rules and other Rules are fully applicable. It is submitted that apart from advertisement dated 30.11.2011, no further advertisement is required. The State is following the guidelines of National Council For Teacher Education dated 11.2.2011. On a request of the State Government, Central Government has extended the date for completing the process of appointment of B.Ed. Teachers up to 31.3.2014. The petitioner appellants' case that they should be selected on the basis of marks of Teachers Eligibility Test cannot be accepted. The Cabinet has taken decision after due consideration.
Sri Rahul Agrawal, learned counsel appearing for the intervenor submitted that the issue as to whether the rules of recruitment can be amended during the continuing process has been referred to larger Bench of the Supreme Court. He has referred to judgment of the apex Court in (2013) 4 SCC 540 Tej Prakash Pathak & others Vs. Rajasthan High Court. Sri Agrawal supported the judgment of learned Single Judge dismissing the writ petition. He also sought to challenge the findings, which were recorded in favour of the writ petitioner by the learned Single Judge. Sri Alok Yadav, learned counsel appearing for another intervenor has submitted that after 12th Amendment, Rules 17 and 17 A have not been amended due to which, an anomalous situation has arisen. He also supported the judgment of learned Single Judge. He submitted that State has removed the anomaly. He submitted that appointment on the basis of Teachers Eligibility Test marks cannot be made the sole criteria. Learned Counsel for the appellants in their rejoinder affidavit has reiterated their submission. It has been submitted that there being no material with the State Government to cancel the Teachers Eligibility Test examination 2011, at best the State could prohibit those candidates only against whom there were allegations of irregularity, illegality and malpractices.
Sri Rizwan Ali Akhtar Advocate appearing for the National Council For Teacher Education has also been heard.
Issues:
From the submissions of learned counsel for the parties and the pleadings on record, following are the issues which arise for consideration in this bunch of appeals.
1.Whether 1981 Rules are applicable for selection of B.Ed. Candidates for imparting six months training for appointment as Assistant Teachers in junior basic schools?
2.Whether the advertisement dated 30.11.2011 for selection and appointment as trainee teacher against 72,825 posts in different junior basic schools was invalid on the ground that there was no cadre of trainee teachers in 1981 Rules ?
3.Whether the guidelines dated 11.2.2011 issued by the National Council For Teacher Education requiring that State should give weightage to the marks of Teachers Eligibility Test while appointing the teachers were not binding on the State and could have been ignored while making selection and appointment on the post Assistant Teachers in junior basic schools?
4.Whether the State Government's order dated 26.7.2012 to make Teachers Eligibility Test only as a minimum qualification and restoration of the mechanism of giving weightage only on the basis of educational qualification for appointment of teachers as was in force prior to 12th Amendment Rules was in accordance with law?
5. Whether there were valid reasons for the State Government to declare the advertisement dated 30.11.2011 as ineffective and to cancel the advertisement?
6.Whether the U.P. Basic Education (Teachers) Service (15th Amendment) Rules dated 31.8.2012 and the Government Order dated 31.8.2012 were in accordance with law?
7. To what reliefs, the appellants are entitled in these appeals, if any?
Importance of Education.
These appeals relates to filling up of 72,825 posts of Assistant Mater/Mistress in Junior Basic Schools in the State of U.P. Although, the above posts were advertised on 30.11.2011, but for the last about 2 years, neither the selection nor appointment could be completed due to one or the other reason.
Education plays a fundamental role in development of a society and nation. Imparting education to its children is of paramount importance to every society and nation. Development of a child is directly dependent on the quality of education which he or she receives in the beginning of life. In a welfare State, the paramount responsibility is of the State to ensure that all children are provided a quality education to enable them to develop into a good citizen for all round progress of society and nation.
Earl Warren, CJ of U.S. Supreme Court in Brown Vs. Board of Education 347 U.S. 483 (1954) emphasised the right of education in the following words:
"Today, education is perhaps the most important function of State and Local Governments. Compulsory school attendance laws and the great expenditures for education both demonstrate our recognition of the importance of education to our democratic society. It is required in the performance of our most basic responsibilities, even service in the armed forces. It is the very foundation of good citizenship. Today it is the principal instrument in awakening the child to cultural values, in preparing him for later professional training, and in helping him to adjust normally to his environment."
Relevant Constitutional and Statutory Provisions.
Part IV of the Constitution of India incorporated a directive principles of State Policy. Article 45 of the Constitution is quoted below:-
"45. Provision for free and compulsory education for children.- The State shall endeavour to provide, within a period of ten years from the commencement of this Constitution, for free and compulsory education for all children until they complete the age of fourteen years."
The right to education has been accepted as a fundamental right. By Constitution (Eighty-sixth Amendment) Act, 2002, Article 21A has been inserted in the Constitution which is to the following effect:
"21A-Right to education. The State shall provide free and compulsory eduction to all children of the age of 6 to 14 years in such manner as the State may, by law, determined".
In the State of U.P., the primary education was imparted through local bodies namely: Zila Parishad in rural areas and municipal Boards in urban areas. The administration of education at above level was not satisfactory and was deteriorating day by day. The Government on public demand took immediate steps for improving the education. The State Government took control of the primary education in its own hand for reorganising, reforming and expanding the same. With the above object the Uttar Pradesh Basic Education Act, 1972 was enacted and a Board namely: Uttar Pradesh Board of Basic Education was constituted under Section 3 of the Act. The rules have been framed under the Act, 1972 by the State namely: Uttar Pradesh Basic Education (Teachers) Service Rules, 1981 providing for cadre, qualification, method of recruitment and other connected matters.
After Constitution (Forty-two amendment) Act, 1976, Entry 25 List III of 7th schedule of the constitution is as follows:
"25. Education, including technical education, medical education and universities, subject to the provisions of entries 63, 64, 65 and 66 of List I; vocational and technical training of labour."
The Parliament enacted the National Council for Teacher Education Act, 1993 to provide for the establishment of a National Council for Teacher Education with a view to achieve planned and coordinated development of the teacher education system throughout the country, the regulation and proper maintenance of norms and standards in the teacher education system and for matters connected therewith. Section 12 enumerates functions of the council. Section 12 enumerates various functions of the council. Section 12 sub-clause (d) is as follows:
"12. FUNCTIONS OF THE COUNCIL It shall be the duty of the Council to take all such steps as it may think fit for ensuring planned and co-ordinated development of teacher education and for the determination and maintenance of standards for teacher education and for the purposes of performing its functions under this Act, the Council may -
(a) ........
(b) ........
(c) ........
(d) lay down guidelines in respect of minimum qualifications for a person to be employed as a teacher in schools or in recognised institutions."
The Parliament for achieving the goal of providing free and compulsory education to all children enacted The Right of Children to Free and Compulsory Education Act, 2009, (hereinafter called the "Act, 2009"). Section 8(a), (d) and (g) provide as follows:
"8:Duties of appropriate Government.- The appropriate Government shall--
(a) provide free and compulsory elementary education to every child:
(b) .....................
(c) ....................
(d) provide infrastructure including school building, teaching staff and learning equipment;
(e) ....................
(f) ...................
(g) ensure good quality elementary education conforming to the standards and norms specified in the Schedule."
Section 23 of the Act, 2009 provides for qualifications for appointment and terms and conditions of service of teachers. Section 23 of the Act, is as follows:
"23.Qualifications for appointment and terms and conditions of service of teachers.-(1) Any person possessing such minimum qualifications, as laid down by an academic authority, authorised by the Central Government, by notification, shall be eligible for appointment as a teacher.
(2) Where a State does not have adequate institutions offering courses or training in teacher education, or teachers possessing minimum qualifications as laid down under sub-section (1) are not available in sufficient numbers, the Central Government may, if it deems necessary, by notification, relax the minimum qualifications required for appointment as a teacher, for such period, not exceeding five years, as may be specified in that notification:
Provided that a teacher who, at the commencement of this Act, does not possess minimum qualifications as laid down under sub-section (1), shall acquire such minimum qualifications within a period of five years.
(3) The salary and allowances payable to, and the terms and conditions of service of, teachers shall be such as may be prescribed."
The Central Government vide notification dated 31.3.2010, has authorised the National Council for Teacher Education as the academic authority to lay down the minimum qualifications for a person to be eligible for appointment as a teacher. The State Government vide its notification dated 23.8.2010, in exercise of power under sub-section (1) of Section 23 of the Act, 2009 laid down minimum qualification for a person to be eligible for appointment as a teacher in Class 1 to VIII. Clauses 1 to 3 of the notification dated 23.8.2010 which are relevant in the present case are as follows:
"NATIONAL COUNCIL FOR TEACHER EDUCATION NOTIFICATION New Delhi, the 23rd August, 2010 F.No. 61-03/20/2010/NCTE/(N&S).- In exercise of the powers conferred by Sub-section (1) of Section 23 of the Right of Children to Free and Compulsory Education Act, 2009 (35 of 2009), and in pursuance of Notification No.S.O. 750 (E) dated 31st March, 2010 issued by the Department of School Education and Literacy, Ministry of Human Resource Development, Government of India, the National Council for Teacher Education (NCTE) hereby lays down the following minimum qualifications for a person to be eligible for appointment as a teacher in class I to VIII in a school referred to in clause (n) of Section 2 of the Right of Children to Free and Compulsory Education Act, 2009, with effect from the date of this notification:-
1. Minimum Qualifications:-
(i) CLASSES I - V
(a) Senior Secondary (or its equivalent) with at least 50% marks and 2 year Diploma in Elementary Education (by whatever name known) OR Senior Secondary (or its equivalent) with at least 45% marks and 2 year Diploma in Elementary Education (by whatever name known), in accordance with the NCTE (Recognition Norms and Procedure), Regulations 2002.
OR Senior Secondary (or its equivalent) with at least 50% marks and 4 year Bachelor of Elementary Education (B.El.Ed.) OR Senior Secondary (or its equivalent) with at least 50% marks and 2 year Diploma in Education (Special Education) AND
(b) Pass in the Teacher Eligibility Text (TET), to be conducted by the appropriate Government in accordance with the Guidelines framed by the NCTE for the purpose.
(ii) Classes VI-VIII
(a) B.A/B.Sc and 2 year Diploma in Elementary Education (by whatever name known) OR B.A/B.Sc. with at least 50% marks and 1 year Bachelor in Education (B.Ed.) OR B.A/B.Sc with at least 45% marks and 1 year Bachelor in Education (B.Ed), in accordance with the NCTE(Recognition Norms and Procedure) Regulations issued from time to time in this regard.
OR Senior Secondary (or its equivalent) with at least 50% marks and 4 year Bachelor in Elementary Education (B.El.Ed) OR Senior Secondary (or its equivalent) with at least 50% marks and 4 year BA/B.Sc. Ed or B.A.Ed./B.Sc. Ed.
OR B.A./B.Sc. with at least 50% marks and 1 year B.Ed. (Special Education) AND
(b) Pass in the Teacher Eligibility Text (TET), to beconducted by the appropriate Government in accordance with the Guidelines framed by the NCTE for the purpose.
2. Diploma/Degree Course in Teacher Education:- For the purposes of this Notification, a diploma/degree course in teacher education recognized by the National Council for Teacher Education (NCTE) only shall be considered.
However, in case of Diploma in Education (Special Education) and B.Ed (Special Education), a course recognized by the Rehabilitation Council of India (RCI) only shall be considered.
3. Training to be undergone :- A person-(a) with B.A/B.Sc with at least 50% marks and B.Ed qualification shall also be eligible for appointment for class I to V upto 1st January,2012, provided he undergoes, after appointment, an NCTE recognized 6 month special programme in Elementary Education.
(b) with D.Ed (Special Education) or B.Ed (Special Education) qualification shall undergo, after appointment, an NCTE recognized 6 month special programme in Elementary Education."
The above notification was further amended by National Council for Teacher Education vide notification dated 29.7.2011 which is to the following effect:
"3(i) Training to be undergone,- A person -
(a) with Graduation with at least 50% marks and B.Ed. qualification or with at least 45% marks and 1-year Bachelor in Education (B.Ed.), in accordance with NCTE (Recognition Norms and Procedure) Regulations issued from time to time in this regard, shall also be eligible for appointment to Class I to V up to 1st January, 2012, provided he/she undergoes, after appointment, an NCTE recognized 6-month Special Programme in Elementary Education;
(b) with D.Ed. (Special Education) or B.Ed. (Special Education) qualification shall undergo, after appointment an NCTE recognised 6-month Special Programme in Elementary Education...."
As noted above, the qualifications, recruitment and criteria for selection of teachers in junior Basic School is regulated by the Rules 1981. It is relevant to note the relevant provisions of the Rules, 1981 as they were existing on the date when notification dated 23.8.2010 was issued. Rule 8 of the Rules, 1981 provided for qualifications of candidates. Rule 8 sub-rule (ii) which relates to Assistant Master/Mistress of junior Basic school is as follows:
Post Academic Qualification (ii) Assistant Master and Assistant Mistress of Junior Basic School
A Bachelor's Degree from a University established by law in India or a Degree recognized by the Government as equivalent thereto together with the training qualification consisting of a Basic Teacher's Certificate, Vishist Basic Teachers certificate (B.T.C.) two years BTC Urdu Special Training Course, Hindustani Teacher's Certificate, Junior Teacher's Certificate, Certificate of Teaching or any other training course recognized by the Government as equivalent thereto:
Provided that the essential qualification for a candidate who has passed the required training course shall be the same which was prescribed for admission to the said training course.
Rule 14 of the Rules, 1981 provides for determination of vacancies and preparation of list. Rule 14 sub-rule (4) provided for criteria which was to be adopted while preparing the list. Rule 14 sub-rule (4) provided for arranging select list in accordance with the quality points specified in the Appendix. Rule 14 (4) as well as the appendix to the rules are to the following effect:
"14. Determination of vacancies and preparation of list.-
(1) .....
(2) .....
(3) .....
(4) The names of candidates in the list prepared under sub-rule (2) shall then be arranged in such manner that the candidates who have passed the required training course earlier in point of time shall be placed higher than those who have passed the said training course later and the candidates who have passed the training course in a particular year shall be arranged in accordance with the quality points specified in the Appendix."
APPENDIX [See Rule 14(4)] Quality points for selection of candidates.
Name of Quality points
Examination/Degree
-----------------------------------------------------------------------------------------------
1. High School Percentage of marks 10
2. Intermediate Percentage of marks X 2
3. Graduation degree Percentage of marks X 4 10
4. Training First Division Second Division Third Division
(a) Theory 12 6 3
(b) Practical 12 6 3.
The education being subject matter of Entry 25 of List III by virtue of Article 254 of the Constitution, the law made by the Parliament shall prevail over any law made by the State. Thus, the notification issued under Section 23(1) of the Act, 2009 shall prevail over any law made by the State on the subject. The minimum qualification of teachers as provided in the Rules, 1981 thus has to give way to the minimum qualification as provided under the Act, 2009. Recognising the aforesaid, the State Government has made rules in exercise of power under Section 38 of the Act, 2009 namely: Uttar Pradesh Right of Children to free and Compulsory Education Rules, 2011. Rule 15 of the Rules, 2011 provides as follows:
"15. Minimum qualification of teachers:
Section 23 (1).-The minimum educational qualifications for teachers, laid down by an authority, authorized by the Central Government, by notification, shall be applicable for every school referred to in clause (n) section 2."
The State amended its Rules, 1981 to make it in consonance with the notification issued under Section 23(1) dated 23.8.2010, by virtue of Uttar Pradesh Basic Education (Teachers) Service (Twelth Amendment) Rules, 2011 dated 09.11.2011. Existing Rule 8 which provides for academic qualification was amended with regard to Assistant Master/Assistant Mistress which is to the following effect:
2. In the said rules for rules 8 set out in Column-I below the rules as set out in Column II shall be substituted namely:
Column-I Existing Rule Column-II Rule as hereby substituted Post Academic Qualifications Post Academic Qualifications
(ii) Assistant Master and Assistant Mistress of Junior Basic School A Bachelor's Degree from a University established by law in India or a Degree recognized by the Government as equivalent thereto together with the training qualification consisting of a Basic Teacher's Certificate, Vishist Basic Teachers certificate (B.T.C.) two years BTC Urdu Special Training Course, Hindustani Teacher's Certificate, Junior Teacher's Certificate, Certificate of Teaching or any other training course recognized by the Government as equivalent thereto:
Provided that the essential qualification for a candidate who has passed the required training course shall be the same which was prescribed for admission to the said training course.
(ii) Assistant Master and Assistant Mistresses of Junior Basic Schools Bachelors degree from a University established by law in India or a degree recognised by the Government as equivalent thereto together with any other training course recognised by the Government as equivalent thereto together with the training qualification consisting of a Basic Teacher's Certificate (BTC), two years BTC (Urdu) Vishisht BTC and have passed teacher eligibility test conducted by the Government of Uttar Pradesh.
One most important feature which was brought in the statutory scheme under the provisions of the Act, 2009 is Teacher Eligibility Test. The Teacher Eligibility Test has been envisaged as a test which is to be passed by every candidate who is to be considered for appointment as Assistant Master/Assistant Mistress in a primary school. The Teacher Eligibility Test was to be held by every State as per the guidelines issued by the National Council for Teacher Education. Teacher Eligibility Test for primary schools is akin to "National Eligibility Test" which has been now provided as qualification for appointment of teachers in graduate and Post Graduate colleges i.e. for higher education.
The Teacher Eligibility Test has been introduced to choose a candidate for appointment as teachers in primary school who conform to a uniform standard. The National Council for Teacher Education has issued a guidelines dated 11.2.2011, in respect of Teacher Eligibility Test. The guidelines dated 11.2.2011, issued by the National Council for Teacher Education apart from providing background and rationale, eligibility also laid down giving weightage to the marks of the Teacher Eligibility Test in appointment of Teachers. Paragraph 9 of the guidelines which has a heading of qualifying marks provides as follows:
"Qualifying marks
9. A person who scores 60% or more in the TET exam will be considered as TET pass. School managements (Government local bodies, government aided and unaided)
(a) may consider giving concessions to persons belonging to SC/ST, OBC, differently abled persons, etc, in accordance with their extant reservation policy;
(b) should give weightage to the TET scores in the recruitment process; however, qualifying the TET would not confer a right on any person for recruitment/employment as it is only one of the eligibility criteria for appointment."
The State following the notification dated 23.8.2010, and the aforesaid guidelines dated 11.2.2011, issued by the National Council for Teacher Education also amended the Rule 14 (4) which provides criteria for selection of Assistant Master/Assistant Mistress, the earlier criteria of selection was given a go-bye and sub-rule (3) of Rule 14 provided as follows:
"(3) The names of candidates in the list prepared under sub-rule (2) shall then be arranged in such manner that their names shall be placed in descending order on the basis of the marks obtained in Teacher Eligibility Test conducted by the Government of Uttar Pradesh.
Provided that if two or more candidates obtain equal marks, the candidate senior in age shall be placed higher."
Thus the State by 12th amendment rules provided for selection of Assistant Master/Assistant Mistress on the basis of marks obtained in the Teacher Eligibility Test conducted by the Government of U.P. As noted above, the Teacher Eligibility Test in the State of U.P. was conducted on 13.11.2011, the result of which was declared on 25.11.2013. The advertisement dated 30.11.2011, was issued for 72825 posts of Assistant Master/Assistant Mistress in the Junior Basic School to be filled up in accordance with the criteria as brought into force by 12th amendment rule dated 09.11.2011 which was in accordance with the notification dated 23.8.2010 and the guidelines dated 11.2.2011 of National Council for Teacher Education. One more amendment in the rules which needs to be noted is the 15th Amendment Rules dated 31.8.2012. By 15th Amendment Rules, Rule 14 was amended and the criteria as provided for by Rule 14(3) by 12th amendment rules was withdrawn and the earlier criteria of selecting the teachers on the basis of the 'quality points' marks specified in "Appendix" was restored. Rule 14(3) as amended on 31.8.2012 was to the following effect:
"(3) The names of candidates in the list prepared under sub-rule (2) shall then be arranged in such manner that the candidate shall be arranged in accordance with the quality points specified in appendix. In the said rules the following appendix shall be inserted at the end.
Provided that if two or more candidates obtain equal marks, the candidate senior in age shall be placed higher."
Issue No.1.
After considering the relevant statutory schemes regarding the criteria to be adopted for selection of Assistant Master/Assistant Mistress in the Junior Basic School, now we proceed to consider the issues as noted above.
The first issue to be considered is as to whether the Rules, 1981 are applicable for selection of B.Ed candidates for imparting 6 months training and appointment.
Shri Ashok Khare learned Senior Counsel for the appellants had submitted that the Rules, 1981 have no application when the candidates having B.Ed qualifications are being selected for imparting 6 months training. He submits that the B.Ed candidates are selected for imparting 6 months training in accordance with the notification dated 23.8.2010 issued under sub-section (1) of Section 23 of the Act, 2009 and they are not being selected under the Rules, 1981 for imparting 6 months training, hence the Rules, 1981 have no application. He further submits that the Rules, 1981 having no application the 15th and 16th amendment rules need not to be looked into.
The learned Single Judge in his impugned judment has held that the advertisement dated 30.11.2011, notified appointments against the cadre posts covered by the the Rules, 1981 in Parishadiya Vidyalaya, hence the contention of the learned counsel for the appellants that the Rules, 1981 are not applicable cannot be accepted. The learned Single Judge rejected the above submission of the learned counsel for the appellant in the following words:
"From a reading of the first paragraph of the advertisement, it is apparently clear that the selections were to be made against the post of Assistant Teacher in Parishadiya Vidyalayas. From clause 9 of the advertisement, it is further apparent that after selection, the candidate would be appointed in a Parishadiya Vidyalaya of the District concerned. Out of the six months training prescribed, three months of training had to be undergone by actual working in the institution concerned. These three clauses of the advertisement make it abundantly clear that the advertisement dated 30.11.2011 intended appointments against the cadre posts covered by '1981 Rules' in Parishadiya Vidyalayas. Therefore the contention raised by the petitioners lead by Sri Ashok Khare, Sri P.N. Saxena, learned senior Advocates and Sri Shailendra Advocate to the effect the '1981 Rules' will not apply, cannot be accepted."
Shri Ashok Khare, learned Senior Counsel has relied on Clause 3 of the notification dated 23.8.2010. Clause 3 of the notification dated 23.8.2010 provides as follows:
"3. Training to be undergone. A person
(a) with BA/B.S.c with at least 50% marks and B.Ed qualification shall also be eligible for appointment for class 1 to V upto 1st January, 2012, provided he undergoes, after appointment, an NCTE recognized 6-month special programme in elementary Education.
(b) with D.ed (Special Education) or B.Ed (Special Education) qualification shall undergo, after appointment, an NCTE recognized 6-month special programme in Elementary Education."
It is to be noted that the B.Ed qualification is not a qualification provided for in para 1 of the notification dated 23.8.2010 nor the B.Ed qualification was recognised as a qualification under the Rules, 1981 for appointment of Assistant Master/Assistant Mistress in the Junior Basic Schools. There being shortage of teachers in primary schools throughout the country, the National Council for Teacher Education vide its notification dated 23.8.2010 provided in Clause 3 that those candidates who have passed B.Ed with B.A/B.Sc. with at least 50% marks shall also be eligible for appointment for Class 1 to V upto 1st January, 2012, thus, the appointment of B.Ed passed candidates was envisaged for a limited period.
Shri C.B. Yadav, learned Additional Advocate General appearing for the State has pointed out that the date 01.1.2012 has been relaxed by the order of the Central Government under Section 23 (2) up to 31.3.2014. Clause 3 of the notification dated 23.8.2010 uses two words "for appointment" and "after appointment". The statutory scheme provides that a person with B.A/B.S.C. with at least 50% marks and B.Ed shall also be eligible "for appointment" provided he undergoes "after appointment" an NCTE recognized 6-month special programme in Elementary Education. The statutory scheme contemplates appointment of a person for teaching upto Classes 1 to V and contemplates sending the candidates for training "after appointment". Thus, the statutory scheme indicates that appointment has to be first made of the person having B.Ed and thereafter he will be sent for training. The advertisement dated 30.11.2011, has to be read in the light of the statutory scheme delineated by clause 3. The statutory provision under 2009 Act has to prevail over any advertisement or any administrative decision of the State of U.P. The candidates who are graduate with required percentage and who have passed B.Ed have been treated to be eligible for appointment and the six months training is not a pre-condition for their appointment. It may be another thing that a teacher who has been appointed does not successfully completes the training and may loose his appointment on account of not having successfully completed six months training, but the scheme does not provide for six months training as a pre-condition for appointment or a person has to be first selected for six months training and thereafter appointed as Assistant Master/Assistant Mistress. In this context reference is to be made to the judgment of the Apex Court in Devendra Singh & Ors. Vs. State of U.P. & Ors, JT 2007 (7) SC 13, in which the Apex Court was considering the Rules, 1981 in context of Special BTC Training Course as envisaged by the Government Order dated 14.1.2004. The Apex Court in the said context had observed that the U.P. Basic Education (Teachers) Service Rules, 1981 deal with the post training scenario, hence the Rules, 1981 were not applicable for selection of the candidates for imparting special Basic Training Course-2004. In the said case, the petitioners were not selected for imparting Special Basic Training Course 2004, they claimed that they should be given preference in the Special Basic Training Course 2004. The case of Devendra Singh (supra) is distinguishable since unless the candidate does not obtain a Special BTC Training Course 2004, they do not get eligibility to be appointed as Assistant Master/Assistant Mistress under the Rules, 1981.Special Basic Training Course 2004 was to be given, to make a candidate eligible for consideration of appointment. The present case is distinguishable from the aforesaid scheme of the Government Order dated 14.1.2004 since by virtue of clause 3 of the notification dated 23.8.2010, the B.Ed candidates with requisite percentage in graduation are treated to be eligible for appointment and they are to be imparted six months special training "after appointment". Thus, the submission made by Shri Ashok Khare appearing for the appellants that the Rules, 1981 are not applicable for making the selection of B.Ed candidates as per the advertisement dated 30.11.2011, cannot be accepted. The Rules, 1981 read with the notification dated 23.8.2010 issued under Section 23 (1) and the guidelines dated 11.2.2011 issued by the National Council for Teacher Education are fully applicable for appointment of Assistant Master/Assistant Mistress in pursuance of the advertisement dated 30.11.2011, hence the submission made by Shri Ashok Khare,learned counsel for the appellants that the Rules, 1981 are not applicable cannot be accepted.
Issue No. 2:
Now we take issue No. 2. Learned Single Judge in the impugned judgment has denied relief to the petitioner-appellants only on the ground that the advertisement dated 30.11.2011 contemplated appointment as "trainee teacher", which cadre being not under the 1981 Rules, the advertisement itself was invalid.
1981 Rules have been framed by the State providing for cadre strength, recruitment and other conditions. Rule 4(1) and (2) provides as follows:
"4. Strength of the Service.-(1) There shall be separate cadres of service under these rules for each local area.
(2) The strength of the cadre of the teaching staff pertaining to a local area and the number of the posts in the cadre shall be such as may be determined by the Board from time to time with the previous approval of the State Government:
Provided that the appointing authority may leave unfilled or the Board may hold in abeyance and post or class of posts without thereby entitling any person to compensation:
Provided further that the Board may, with the previous approval of the State Government, create from time to time such number of temporary posts as it may deem fit."
Rule 5 relates to source of recruitment. Various categories of posts have been mentioned under Rule 5. Post of Assistant Master/Assistant Mistress of junior basic school has been mentioned at serial No. (a) (ii) which is a recognised cadre for appointment of teachers. The advertisement dated 30.11.2011 has to be looked into to find out as to on which posts the applications for selection were invited. Learned Single Judge has quoted the entire advertisement in the impugned judgment. The advertisement contemplates selection of 'Trainee-teacher'. The qualifications mentioned in clause 1 of the advertisement are qualifications prescribed for appointment of Assistant Master/Assistant Mistress under Rule 8. Clause 8(Chha) contemplates appointment of selected candidates in the primary institutions as per 2008 Postings Rules. Clause 10 further contemplates substantive appointment in accordance with the 1981 Rules as amended by 12th Amendment Rules. The note given at the end of the advertisement is also relevant which is to the following effect:
"uksV& mijksDr foKkiu ds dze esa ftu vH;fFkZ;ksa dh ftl tuin gsrq p;uksijkar fu;qfDr dh tk,xh mudk vUrtZuinh; LFkkukUrj.k tuinh; laoxZ gksus ds dkj.k vuqeU; ugha gksxkA"
The advertisement thus, clearly indicates that appointment has to be made on a cadre post in primary schools. Along with the advertisement details/allotment of vacancies for appointment have also been mentioned. Allotment of various vacancies to different 75 districts have been mentioned in the table. Total 72,825 posts have been included in the vacancies. Obviously, the vacancies which are referred to in the table are existing vacancies of Assistant Master/Assistant Mistress in each of the district in the State of U.P. In this context, reference to the notification dated 23.8.2010 is also necessary since the advertisement for appointment was issued for B.Ed. qualified candidates as per clause 3 of the notification dated 23.8.2010. As noted above, the notification dated 23.8.2010 makes eligible the candidates having B.Ed. with specified percentage of marks in the graduation for appointment till 1.1.2012 ( which date has now been extended as 31.3.2014). The notification dated 23.8.2010 further contemplates sending of the candidates for six months special training after appointment. Thus, the appointment of Assistant Master/Assistant Mistress has to be made first and thereafter they will be send for training. The advertisement contemplates appointment on the existing 72,825 vacancies of Assistant Master/Assistant Mistress and in the advertisement those teachers were mentioned as trainee teachers since they were contemplated to be sent for training. As noted above, sending the said candidates for training did not in any manner affect their nature of appointment.
Six months training was not a pre-condition for appointment under clause 3. The notification dated 23.8.2010, which has an overriding effect over any action of the State under the 1981 Rules or advertisement, has to be given effect to. When the notification dated 23.8.2010, under which Assistant Master/Assistant Mistress were to be appointed does not contemplate any appointment of trainee teacher, mere use of phrase for such selection as 'trainee-teacher' shall not detract from the real nature of the appointment. There was no necessity or requirement of creating any separate cadre of "trainee teacher" for appointment under clause 3 in the notification dated 23.8.2010. The substance of the advertisement has to be looked into and not mere form. The description in the advertisement of such teacher as trainee teacher was inconsequential which had no effect on the cadre on which they were to be appointed. We thus, are of the view that the advertisement invited applications for appointment on the existing cadre of Assistant Master/Assistant Mistress in primary schools of U.P. Basic Education Board with regard to which 72,825 vacancies were already determined and allotted to different districts as is apparent from the table attached to the advertisement.
It is relevant to note that the learned Single Judge in the impugned judgment has also noted that advertisement covers the post of teachers governed by the 1981 Rules. It is useful to quote the following observations of learned Single Judge:
"It is not in dispute that the State Government did not create any post of Apprentice Teachers by any other notification. The appointments under the advertisement dated 30.11.2011 were to be made against the cadre posts covered by ''1981 Rules' is well supported from the first line of the advertisement, which is being reproduced again here under:-
"mRrj izns'k csfld f'k{kk ifj"kn ds v/khu lapkfyr izkFkfed fo+|ky;ks esa izf'k{kq f'k{kdksa ds p;u gsrqA"
The clause 9 of the advertisement dated 30.11.2011 specifies that selected candidate shall be appointed in an Parishadiya institution of the District concerned and he shall then undergo training of three months at District Institution of Education and Training of the district concerned (DIET) and three months training at the institution.
The stipulation in clause 10 of the advertisement dated 30.11.2011 is that the selected candidate on successful completion of the training would become entitled to be considered for appointment on the substantive post as a teacher in accordance with the ''1981 Rules' is in itself sufficient to establish that the advertisement was with regard to the posts covered under the ''1981 Rules'."
Again in the latter part of the judgment, learned Single Judge has further held that the advertisement makes it clear that selections were to be made against the post of Assistant Teachers in Parishadiya Vidyalaya. Following observations were made:
"From a reading of the first paragraph of the advertisement, it is apparently clear that the selections were to be made against the post of Assistant Teacher in Parishadiya Vidyalayas. From clause 9 of the advertisement, it is further apparent that after selection, the candidate would be appointed in a Parishadiya Vidyalaya of the District concerned. Out of the six months training prescribed, three months of training had to be undergone by actual working in the institution concerned. These three clauses of the advertisement make it abundantly clear that the advertisement dated 30.11.2011 intended appointments against the cadre posts covered by '1981 Rules' in Parishadiya Vidyalayas. Therefore the contention raised by the petitioners lead by Sri Ashok Khare, Sri P.N. Saxena, learned senior Advocates and Sri Shailendra Advocate to the effect the '1981 Rules' will not apply, cannot be accepted."
From the above observations of the learned Single Judge, it is clear that the learned Single Judge has noted the advertisement which provided appointment to the cadre post covered by the 1981 Rules ie. the post of Assistant Teachers (Assistant Master/Assistant Mistress). When the learned Single Judge found that the advertisement intended to make appointment in the existing cadre of 1981 Rules, there was no reason to hold the advertisement bad only on the ground that appointments were to made on a post of trainee teacher which cadre was non-existent in Rule, 1981. Learned Single Judge recorded findings in following manner:
"It is held that the advertisement as published by the State Government on 30.11.2011 necessarily referred to the cadre post covered by the '1981 Rules'. There being no stipulation of appointment of Trainee Teacher under the said '1981 Rules, the advertisement itself was bad."
We are thus, of the view that the reason on which the learned Single Judge held the advertisement dated 30.11.2011 bad, was fallacious. The advertisement dated 30.11.2011 clearly intended to make appointment on 72825 vacant posts of existing cadre under the 1981 Rules i.e. Assistant Master/Assistant Mistress which vacancies have already been determined and allotted. Holding the advertisement bad on the ground that appointments were for the post of trainee-teacher which was not a cadre in 1981 Rules, cannot be sustained. Mere description of person to be appointed as trainee teacher cannot detract the nature of their appointment and the posts on which they were to be appointed under the advertisement. The said teachers were described as trainee teacher due to the reason that those teachers after appointment were to be sent for six months' training as was contemplated by clause 3 of the notification dated 23.8.2010. We are thus, of the view that the reasons given by the learned Single Judge for holding the advertisement bad is unsustainable and cannot be upheld. In this context, it is also relevant to refer to 16th Amendment rules dated 4.12.2012 by which the posts of trainee teacher has been provided for under the 1981 Rules. We may observe that creating of cadre of trainee teacher by 16th Amendment Rules is a redundant exercise. As observed above, the notification dated 23.8.2010 contemplated appointment of persons having B.Ed. qualifications till 1.1.2012 and thereafter they were to be imparted six months special training. The notification dated 23.8.2010 did not contemplated the appointment of trainee teacher since the training is to be imparted to such teachers after appointment which has been clearly mentioned in clause 3 of the notification as quoted above. As observed above, the rules framed by the State or any of its action for making appointment of the Assistant Teachers has to be in consonance with the notification dated 23.8.2010, which shall have overriding effect on any rule or any action of the State. The notification dated 23.8.2010 shall override any contrary rule or scheme of the State.
Issue No. 3:
Now comes the issue No. 3 as to whether the guidelines dated 11.2.2011 issued by the National Council For Teacher Education are binding on the State. The National Council For Teacher Education has been constituted under the 1993 Act for planned and co-ordinated development of the teacher education system throughout the country and for the regulation and for proper maintenance of norms and standards in teachers education system. Section 12 of the National Council For Teacher Education Act enumerates the function of the Council. Section 12(d) specifically empowers Council to lay down guidelines in respect of minimum of qualifications for a person to be employed as a teacher. Section 12(d) is as follows:
"FUNCTIONS OF THE COUNCIL It shall be the duty of the Council to take all such steps as it may think fit for ensuring planned and co-ordinated development of teacher education and for the determination and maintenance of standards for teacher education and for the purposes of performing its functions under this Act, the Council may -
(a) ................
(b) ..............
(c) .................
(d)lay down guidelines in respect of minimum qualifications for a person to be employed as a teacher in schools or in recognised institutions;"
Section 32 empowers the National Council For Teacher Education to make regulations. Section 32(2) (d) (i), which is relevant is quoted as below:
"32. POWER TO MAKE REGULATIONS (1).........
(2) In particular, and without prejudice to the generality of the foregoing power, such regulations may provide for all or any of the following matters, namely :-
(a) ...........
(b) ........
(c) .........
(d) the norms, guidelines and standards in respect of -
(i) the minimum qualifications for a person to be employed as a teacher under clause (d) of section 12"
Thus, the 1993 Act clearly empowers the National Council For Teacher Education to issue guidelines in respect of minimum qualifications for a person to be employed as a teacher. Regulation making powers further empowers it to lay down the norms, guidelines and standards in respect of minimum qualifications.
It is relevant to look into the guidelines issued by the National Council For Teacher Education. The guidelines circulated by letter dated 11.2.2011 are part of the writ petition which has been filed as Annexure-5. Paragraphs 1,2 and 3 which gives the background and paragraph 9 which provides for qualifying marks are relevant, which are quoted below:
"The implementation of the Right of Children to Free and Compulsory Education (RTE) Act, 2009 requires the recruitment of a large number of teachers across the country in a time bound manner. Inspite of the enormity of the task, it is desirable to ensure that quality requirement for recruitment of teachers are not diluted at any cost. It is therefore necessary to ensure that persons recruited as teachers possess the essential aptitude and ability to meet the challenges of teaching at the primary and upper primary level.
2 In accordance with the provisions of sub-section (1) of section 23 of the Right of Children to Free and Compulsory Education (RTE) Act, 2009, the National Council for Teacher Education (NCTE) has laid down the minimum qualifications for a person to be eligible for appointment as a teacher in class I to VIII, vide its Notification dated August 23, 2010. A copy of the Notification is attached at Annexure 1. One of the essential qualifications for a person to be eligible for appointment as a teacher in any of the schools referred to in clause (n) of section 2 of the RTE Act is that he/she should pass the Teacher Eligibility Test (TET) which will be conducted by the appropriate Government.
3 The rationale for including the TET as a minimum qualification for a person to be eligible for appointment as a teacher is as under:
i. It would bring national standards and benchmark of teacher quality in the recruitment process;
ii. It would induce teacher education institutions and students from these institutions to further improve their performance standards;
iii.It would send a positive signal to all stakeholders that the Government lays special emphasis on teacher quality Qualifying marks 9 A person who scores 60% or more in the TET exam will be considered as Teachers Eligibility Test pass. School managements (Government, local bodies, government aided and unaided)
(a) may consider giving concessions to persons belonging to SC/ST, OBC, differently abled persons, etc., in accordance with their extant reservation policy;
(b) should give weightage to the TET scores in the recruitment process; however, qualifying the TET would not confer a right on any person for recruitment/employment as it is only one of the eligibility criteria for appointment"
The guidelines dated 11.2.2011 came for consideration before the Full Bench of this Court in Shiv Kumar Sharma's case (supra). The Full Bench after noticing section 12A of the 1993 Act, laid down that the National Council For Teacher Education is authority to fix the norms and qualifications for teachers of all categories of institutions. The provisions of guidelines dated 11.2.2011 providing that State should give weightage to the marks in Teachers Eligibility Test for appointment of teachers were specifically considered by the Full Bench and it was held that the said guidelines are binding. Paragraphs 85 and 88 of the judgment which laid down the above proposition, are quoted herein below:
"85. Thus in addition to the provisions under 2009 Act this fruitful amendment has re-emphasised the authority of the National Council for Teacher Education to fix norms and qualifications that are to be possessed by teachers of all categories of institutions including elementary education.
88.It may be emphasised that there is no challenge raised to such appointments against rules, but the law is certain that appointment de-hors the rules cannot be said to be valid. After the enforcement of the notification dated 23.8.2010 every candidate aspiring to become a teacher of elementary education in any of the institutions defined under the 2009 Act has to be possessed of the qualifications prescribed therein. The intention therefore of the legislature is clear that no teacher without such a qualification can be allowed to continue as a teacher in the institution. We wish to clarify that the binding effect of the notifications and the guidelines is such that the weightage which is contemplated under the guidelines dated 11th February, 2011 cannot be ignored. The minimum score that is required of a candidate is 60% to pass the teacher eligibility test. A concession of 5% has been made in favour of the reserved category candidates including the physically challenged and disabled persons. This norm therefore cannot be diluted. Apart from this, the State Government has to take notice of the fact that weightage has to be given in the recruitment process as well. It is for the State Government to suitably adopt the said guidelines and we do not wish to add anything further at this stage as we are only concerned with the essentiality of the qualification of the teacher eligibility test to be possessed by any candidate aspiring to be appointed as a teacher."
The guidelines which have been issued by the National Council For Teacher Education are incidental and consequential to the object which is sought to be achieved by the 1993 Act and 2009 Act. Statutory authority has to be conceded all incidental and consequential powers, which effectuates the purpose and object of the Act. In this context, it is useful to quote the observations made by the apex Court in 1982(2) SCC 7 V.T. Khanzode & Ors vs Reserve Bank Of India & Anr in paragraph 16, which are as follows:
"The doctrine of ultra vires in relation to the powers of a statutory corporation has to be understood reasonably and so understood, "whatever may fairly be regarded as incidental to, or consequential upon, those things which the Legislature has authorised ought not (unless expressly prohibited) to be held by judicial construction, to be ultra vires." (See Attorney-General v. Great Eastern Ry. Co.(2) The Central Board has, therefore, the power to make service regulations under section 58 (1) of the Act."
We thus, respectfully following the Full Bench judgment in Shiv Kumar Sharma and others Vs. State of U.P. and others (supra), conclude that the guidelines dated 11.2.2011 are binding on the State, which could not be disregarded by the State, while proceeding to make recruitment of Assistant Master/Assistant Mistress in primary schools run by the U.P. Basic Education Board.
Issues Nos.4,5 and 6The learned Single in his impugned judgment dated 16.1.2013, has answered all the above three issues in favour of the appellants. The learned Single Judge held that both the grounds mentioned in the resolution of the State Government as notified under the Government Order dated 26.7.2012 are not in conformity with law. It is useful to quote the relevant findings given by the learned Single Jude in his order dated 16.1.2013 holding that the reasons mentioned in the resolution of the State Government as notified under the Government Order dated 26.7.2012 are not in conformity with law. Following was observed by the learned Single Judge.
"Similarly, this Court also finds force in the contention of the petitioners that merely because some malpractices had been noticed in holding of the TET Examination, the State Government could have taken a decision to cancel the proceedings of selection in terms of the advertisement dated 30.11.2011, inasmuch as as per the records made available to this Court, the mal practice is confined to very few districts of the State. If necessary, an attempt could have been made to segregate the bad part from the good part. This Court therefore holds that both the grounds mentioned in the resolution of the State Government as notified under the Government Order dated 26.07.2012 are not in conformity in law."
The learned Single while considering the 15th amendment Rules, 2012, has held that the 15th amendment Rules, 2012, shall not adversely affect the selection proceedings which had already begun and 15th amendment Rules, 2012, shall only be prospective in nature. In this context following are the findings recorded by the learned Single Judge.
"Once the applicability of the '1981 Rules' to the posts advertised is answered in affirmative, the second question to be determined is as to whether the 15th amendment in the '1981 Rules' should have adversely affected the proceedings of the selections initiated under the advertisement dated 30.11.2011? The issue may not detain the Court for long. The Apex Court has repeatedly held that any amendment in the Rules laying down the manner for selection/appointment would be prospective in nature.
Once the vacancies have been advertised and the process of selection has commenced, then any subsequent amendment will not affect the proceedings of selection already initiated (Ref: P. Mahendran & others Vs. State of Karnataka & others, AIR 1990 SC, 405). This Court, therefore, holds that irrespective of the amendments made in '1981 Rules', the process of selection initiated under the advertisement dated 30.11.2011 could not have been adversely affected because of the 15th amendment in '1981 Rules'."
Although the learned Single Judge had decided all the above three issues in favour of the appellants, but Shri C.B. Yadav, learned Additional Advocate General in these appeals has challenged the aforesaid view of the learned Single Judge and supported the judgment dismissing the writ petition.
Learned Counsel appearing for the appellants in their submissions have supported the above finding of the learned Single Judge which were in their favour. Challenge to the 15th amendment rules, 2012, has been reiterated before us. Learned counsel for the appellants has requested to consider the prayer for declaring the 15th amendment rules, 2012 invalid which prayer was prayed to be added in the Writ Petition No.39674/2012 by filing an amendment application. Learned Single Judge noted the amendment prayed for but we do not find any formal order for adding the prayer. We permit the prayers as made in the amendment application to be added in the writ petition.
In view of the aforesaid, we proceed to examine the contention of the learned counsel for the parties on the aforesaid issues on merits.
It is necessary to note certain relevant facts which are on record before proceeding to answer the aforesaid issues. After enactment of the Act, 2009, notification dated 23.8.2010, was issued by the National Council for Teacher Education laying down the minimum qualifications for appointment of Teachers in primary schools. Notification dated 23.8.2010, was further amended vide notification dated 29.7.2011. The State of U.P. has also framed rules namely: The Uttar Pradesh Right of Children to Free and Compulsory Education Rules, 2011. Rule 15 of the aforesaid rules provided that minimum educational qualifications for teachers laid down by an authority, authorized by the Central Government, by notification, shall be applicable for every school. The National Council for Teacher Education has also issued guidelines dated 11.2.2011, for conducting Teacher Eligibility Test and for providing weightage to the marks of the Teacher Eligibility Test while making appointment on the post of teachers. The State of U.P. amended the Rules, 1981 to make it in conformity with the notification dated 23.8.2010 as well as with the guidelines of the National Council for Teacher Education dated 11.2.2011. The 12th amendment rules dated 09.11.2011, was issued by the State providing for qualifications by National Council for Teacher Education as an essential qualification and providing that the basis of preparing the select list shall be the marks obtained by the candidate in the Teacher Eligibility Test examination. The State of U.P. authorized the U.P. Board of High School and U.P. Intermediate Education to conduct the Teacher Eligibility Test. Teacher Eligibility Test examination was held on 13.11.2011. 596733 candidates appeared in the Teacher Eligibility Test examination for Classes I to V. 524577 candidates appeared in the Teacher Eligibility Test examination for Classes VI to VIII. The U.P. Board of High School and Intermediate Education has authorised one M/s S.K. Printed Data Creative Solution-303 New Delhi to conduct the entire work of preparing the question papers and moderation and evaluation. On 14.11.2011, model answers were uploaded on the website. On 25.11.2011 the result of the Teacher Eligibility Test examination was declared. 49.09% candidates were declared successful in the Teacher Eligibility Test examination for Classes 1 to V and 50.51% candidates were declared successful in the Teacher Eligibility Test examination for Classes VI to VIII. The result of the Teacher Eligibility Test examination was modified on account of the change of key answers of certain questions on 30.11.2011, 05.1.2012 and 09.1.2012.
Several writ petitions were filed in this Court challenging the result of the Teacher Eligibility Test examination. This Court in Writ Petition No.71563/2011, Lalit Mohan Singh & Ors. Vs. State of U.P. & Ors, disposed of the writ petition on 16.12.2011, directing that the marks to be given on six questions on the basis of earlier key answers as well as modified key answers. In Writ Petition No.74109/2011, Tahira Begum Vs. State of U.P. & Ors, a direction was given to give marks on two questions. Writ Petition No.71558/2011, Sita Ram Vs. State of U.P. & Ors and Writ Petition No.72433/2011, Govind Kumar Dixit Vs. State of U.P. & Ors were filed challenging the advertisement dated 30.11.2011 as well as the 12th amendment rules dated 09.11.2011. Both the writ petitions were dismissed on 12.12.2011 and 14.12.2011 respectively. Directions of the Court as noted above was implemented by modifying the result. On 20.12.2011, a modified advertisement was issued inviting applications for the posts of 72825 Teachers. On 31.12.2011, in a regular checking of vehicles, the police of District Ramabai Nagar detained 5 persons who were carrying huge cash and a list of 30 candidates. An F.I.R. was lodged being Case Crime No.675/2011 under Section 420/120 B I.P.C. and under the Prevention of Corruption Act, 1988. The money was allegedly collected for getting the candidates passed in the Teacher Eligibility Test examination and to get them appointed. The allegations made against the Teacher Eligibility Test examination were taken notice by the State Government and a High Powered Committee was constituted by Government Order dated 10/4/2012 headed by Chief Secretary of the State to look into the allegations made against the Teacher Eligibility Test Examination 2011 and submit a report regarding recruitment of teachers and Teacher Eligibility Test Examination. The High Powered Committee submitted its report on 01.5.2012. The High Powered Committed noted that there are about 2.70 lacs posts of Primary Teachers lying vacant in the State of U.P. The allegations made against the Teacher Eligibility Test Examination-2011 were taken note of by the High Power Committee. The Senior Superintendent of Police, Ramabai Nagar had submitted its report before the High Power Committee on the basis of the investigation in Case Crime No.675/2011. The Director of Education also submitted its report. The High Powered Committee noted that some of the original OMR Sheets were not sent to the firm and on the basis of the carbon copy evaluation was made under the direction of the Board of High School and Intermediate Education. In certain OMR Sheets whitener was also used. It also noted that moderation of papers was left to the firm which was not done by the Board of High School and Intermediate Education. Errors in the key answers was noted and the orders of this Court passed in Lalit Mohan's case and Tahira Begum's case was also noted. The High Powered Committee in its report submitted that large number of posts of teachers being lying vacant in the State of U.P., it is not desirable to cancel the Teacher Eligibility Test Examination 2011. The High Powered Committee further recommended that the Teacher Eligibility Test Examination-2011 be made only qualifying examination and the criteria for selection which was earlier prevalent i.e. on the basis of quality points marks should be restored. The High Powered Committee submitted following nine recommendations which are quoted below:
"laLrqfr 27& vr% la{ksi esa lfefr dh laLrqfr fuEuor~ gS%& 1- v/;kid ik=rk ijh{kk dks vgZdkjh ijh{kk j[kk tk;A 2- Hkkjr ljdkj ls ch0,M0 vH;fFkZ;ksa ds p;u gsrq iwoZ fu/kkZfjr 01 tuojh] 2012 dh frfFk dks 31 ekpZ] 2015 rd c<+k;s tkus dk fu.kZ; ;Fkk'kh?kz djk;k tk;A 3- izns'k ljdkj }kjk vk;ksftr v/;kid ik=rk ijh{kk ds lkFk&lkFk dsUnzh; ek/;fed f'k{kk ifj"kn }kjk vk;ksftr v/;kid ik=rk ijh{kk dks Hkh fu;eksa esa la'kks/ku dj vgZdkjh eku fy;k tk;A 4- lgk;d v/;kidksa dh fu;qfDr gsrq ckjgosa la'kks/ku ds iwoZ 'kS{kf.kd ;ksX;rk ds vk/kkj ij osVst nsus dh O;oLFkk dks cgky fd;k tk;A 5- Ng ekg ds fof'k"V ch0Vh0lh0 izf'k{k.k gsrq p;fur ch0,M0 dkWystksa dks Hkh vf/kd`r fd;k tk;A 6- tks vH;FkhZ v/;kid ik=rk ijh{kk 2011 ls lacaf/kr fdlh vfu;ferrk@vkijkf/kd xfrfof/k;ksa esa fyIr ik;s tk;sa] mudks izfrcaf/kr fd;k tk; ,oa mudk p;u fujLr dj fn;k tk;A 7- izns'k ljdkj }kjk vk;ksftr dh tkus okyh v/;kid ik=rk ijh{kk 2012 dks vxys 6 ekg ds vanj djkus ds fy, vko';d rS;kjh dh tk;A 8- bl lEiw.kZ izdj.k dh foHkkxh; tkap gsrq iz'kkldh; foHkkx lesfdr izLrko izLrqr djsaxsA 9- v/;kid ik=rk ijh{kk ds fy, mi;qDr ijh{kk laLFkk ds laca/k esa vyx ls fopkj dj iz'kkldh; foHkkx izLrko izLrqr djsaxsA"""
The two important recommendations which were suggested by the High Powered Committee were, firstly, that the Teacher Eligibility Test Examination-2011 be made only qualifying examination and the criteria for selection which was prior to 12th amendment rules should be restored and, secondly those candidates against whom there are allegations of any irregularity or criminal offence shall be prohibited from participating in the aforesaid examination and their selection shall be cancelled. The above recommendations of the High Powered Committee were considered by the Cabinet and the Cabinet after deliberation took a decision to approve the recommendation of the High Powered Committee. Government Order dated 26.7.2012 was issued accepting and reiterating the above quoted nine recommendations of the High Powered Committee.
Writ Petitions were immediately filed after the issuance of the Government Order dated 26.7.2012. Following the decision taken by the Cabinet 15th amendment rules were published on 31.8.2012 amending the Rules, 1981 by which the criteria for selection as was prevalent prior to 12th amendment rules was restored. The Government Order dated 31.8.2012 was issued to the effect that in view of the 15th amendment rules the earlier advertisement dated (30/11/2011) has become ineffective and be cancelled. The U.P. Basic Education Board issued a communication dated 31.8.2012 to the effect that the criteria for selection having been changed the earlier advertisement dated 30112011 and 20.12.2011 have become ineffective and are cancelled.
Decision of the State Government dated 26.7.2012 The High Powered Committee headed by the Chief Secretary of the State had taken into consideration all the allegations made against the Teacher Eligibility Test-2011 and it was decided not to cancel the result of Teacher Eligibility Test Examination-2011. It was further decided that the Teacher Eligibility Test Examination-2011 be made only qualifying examination and the criteria for selection which was prevalent prior to 12th amendment rules shall be restored. The High Powered Committee recommended that those candidates against whom there are allegations of any irregularity or criminal offence shall be prohibited from participating in the said examination and their result be cancelled. The High Powered Committee suggested that an undertaking on affidavit be taken from all the candidates that in event any irregularity or any involvement in criminal offence is found, there selection shall be cancelled. The Teacher Eligibility Test-2011 has been made a minimum qualifying examination by notification dated 23.8.2010 issued under Section 23 of the Act, 2009. It was not within the power of the State to not accept the Teacher Eligibility Test qualification as an essential qualification. The decision of the High Powered Committee and the Government that the Teacher Eligibility Test Examination-2011 be allowed to continue only as a minimum qualification was of no consequence. The State was bound by the notification dated 23.8.2010 and could not have taken any other decision. When the Teacher Eligibility Test Examination-2011 was not cancelled and allowed to be continued as a minimum qualification in the selection of the post of Assistant Teacher, the decision not to give weightage to the marks obtained in the Teacher Eligibility Test was unsustainable. The material which was on the record relates to the allegations made against few hundreds of candidates. There was no allegations of any mass copying or leaking of the question papers. More than 10 lacs students have appeared in the Teacher Eligibility Test Examination-2011 and the State having taken the decision not to cancell the Teacher Eligibility Test Examination-2011, full effects ought to have been given to the result of the Teacher Eligibility Test Examination-2011 including the marks obtained by the candidates. The ill effect of the irregularity and involvement in criminal offence was met in the recommendations that those candidates against whom there were allegations shall be prohibited to appear in the selection and their result be cancelled and further an undertaking on affidavit be taken from all the candidates. The decision having been taken by the State after due deliberation to continue with the Teacher Eligibility Test Examination-2011 and to rely upon it for minimum qualification for selection there was no requirement for embarking on the amendment of Rules and to change the very criteria for selection.
While deciding the Issue No.3 we have already held that the guidelines dated 11.2.2011, issued by the National Council for Teacher Education require the State to give weightage of the marks obtained in the 'Teacher Eligibility Test' Examination -2011 in appointment on the post of Teachers. The guidelines dated 11.2.2011 issued by the National Council for Teacher Education have been held to be binding. A Full Bench of this Court in Shiv Kumar Sharma (Supra) in paragraph 88 (as quoted above) has already laid down that the State Government has to give weightage to the marks of the Teacher Eligibility Test in the recruitment process. In view of the binding nature of the guidelines dated 11.2.2011, issued by the National Council for Teacher Education and the decision of the Full Bench of this Court in Shiv Kumar Sharma's case (Supra) the State Government could not have taken any decision to ignore the weightage of the marks of the Teacher Eligibility Test Examination-2011. It is relevant to note that immediately after the advertisement dated 30.11.2011, as well as the 12th amendment Rules dated 09.11.2011, by which the selection was contemplated as per the marks of the Teacher Eligibility Test, a challenge to advertisement dated 30.11.2011 and 12th Amendment Rules was raised in this Court by means of Writ Petition No.71558/2011, Seeta Ram Vs. State of U.P. & Ors and Writ Petition No.72433/2011, Govind Kumar Dixit & Ors Vs. State of U.P. & Ors. Writ Petition No.71558/2011, Seeta Ram Vs. State of U.P. & Ors was dismissed on 12.12.2011 by the learned Single Judge of this Court who repelled the challenge to the advertisement dated 30.11.2011, as well as the 12th amendment Rules dated 09.11.2011. While dismissing the writ petition following was laid down in paragraph 9.
"9. So far as making of qualifying examination basis of selection is concerned, it is always permissible to the rules framing authority to determine the criteria for selection which may base on the merits of the candidate possessed in various academic qualifications or qualifying test or any other criteria which may otherwise be valid and once it is so determined, unless it can be said that the same amendment in the rule is contrary to any statutory provision or otherwise ultra vires or vitiated in law, the same cannot be interfered."
Writ Petition No.72433/2011, Govind Kumar Dixit & Ors Vs. State of U.P. & Ors. was also dismissed by the learned Single Judge of this Court on 14.12.2011. The decision of the State Government dated 26.7.2012 to the effect that the criteria for selection as was prevalent prior to the 12th amendment rules be restored, thus cannot be sustained, which being clearly against the guidelines of the National Council for Teacher Education dated 11.2.2011. As noted above, the learned Single has already held that the grounds mentioned in the resolution of the State Government under the Government Order dated 26.7.2012 as not in accordance with law.
15th Amendment Rules.
While challenging the 15th Amendment Rules, Shri Ashok Khare, learned counsel appearing for the appellants contended that the State was obliged to follow the guidelines dated 11.2.2011 issued by the National Council for Teacher Education which are binding and which has already been upheld by the Full Bench of this Court in Shiv Kumar Sharma's case (supra). It is submitted by Shri Ashok Khare, learned counsel appearing for the appellants that the Teacher Eligibility Test has been introduced by the notification dated 23.8.2010 for the purposes of maintaining a standard of teacher's education and for the purposes of bringing uniformity in the teacher's selection process. He submits that the candidates obtain educational qualification through different boards with different criteria of marking on account of which selection of teachers only on educational qualifications cannot be said to be on uniform merit. It is submitted that the Teacher Eligibility Test being now a essential qualification in selection of teachers, performance of a candidate in a Teacher Eligibility Test cannot be ignored. He submits that the Teacher Eligibility Test is the most surer test of examining the merit of a candidate.
The grounds for challenge of a statute are well settled. A subordinate legislation can be challenged on the ground of violating the constitutional provisions, the parent statute or any other statutory law. Violation of Part 3 of the Constitution has always been accepted as a ground to strike-down a legislative or executive action. It shall be sufficient to refer to the judgment of the Apex Court in State of Tamil Nadu & Ors Vs. K. Shyam Sunder & Ors, (2011) 8 SCC, 737, wherein the grounds of legislative arbitrariness has been dealt with. Following was laid down by the Apex Court in paragraphs 50,51,52 and 53.
"50. In Ajay Hasia v. Khalid Mujib Sehravardi, AIR 1981 SC 487, this Court held that Article 14 strikes at arbitrariness because an action that is arbitrary, must necessarily involve negation of equality. Whenever therefore, there is arbitrariness in State action, whether it be of the legislature or of the executive, Article 14 immediately springs into action and strikes down such State action. (See also : E.P. Royappa v. State of Tamil Nadu, AIR 1974 SC 555; and Meneka Gandhi v. Union of India, AIR 1978 SC 597).
51. In Sharma Transport Vs. Government of A.P., AIR 2002 SC 322, this Court defined arbitrariness observing that party has to satisfy that the action was not reasonable and was manifestly arbitrary. The expression "arbitrarily means" act done, in an unreasonable manner, as fixed or done capriciously or at pleasure without adequate determining principle, not founded in the nature of things, non-rational, not done or acting according to reason or judgment, depending on the will alone.
52. In Bombay Dyeing & Mfg Co. Ltd. (3) v. Bombay Environmental Action Group, AIR 2006 SC 1489, this Court held that arbitrariness on the part of the legislature so as to make the legislation violative of Article 14 of the Constitution should ordinarily be manifest arbitrariness.
53. In Bidhannagar (Salt Lake) Welfare Assn. v. Central Valuation Board, AIR 2007 SC 2276; and Grand Kakatiya Sheraton Hotel and Towers Employees and Workers Union v. Srinivasa Resorts Limited, AIR 2009 SC 2337, this Court held that a law cannot be declared ultra vires on the ground of hardship but can be done so on the ground of total unreasonableness. The legislation can be questioned as arbitrary and ultra vires under Article 14. However, to declare an Act ultra vires under Article14, the Court must be satisfied in respect of substantive unreasonableness in the statute itself."
The 15th amendment rules has been challenged on the ground of it being arbitrary and unreasonable being violative of Article 14 of the Constitution. The notification dated 23.8.2010 issued under Section 23 (1) of the Act, 2009 being under a Parliamentary enactment has to prevail over any rules made by the State under a State Act. The Rules, 1981 right from 1993 contains an Appendix which provides a formula for selecting a teacher. Appendix indicates that selection was based only on the educational qualification of an candidate including the training qualification. After the notification dated 23.8.2010 and guidelines dated 11.2.2011 issued by the National Council for Teacher Education, the State amended its Rules, 1981 by 12th amendment rules to bring it in conformity with the above notification and guidelines. The 12th amendment rules was perfectly in accordance with law and the challenge to the aforesaid rules have also been repelled by this Court in two judgments of Seeta Ram and Govind Kumar Dixit's case (supra). The decision of the State Government not to give any weightage to the marks obtained in the Teacher Eligibility Test Examination-2011 cannot be said to be in conformity with the guidelines of the National Council for Teacher Education referred to above and was clearly arbitrary. The Full Bench of thisCourt in Shiv Kumar Sharma's case (supra) has already held that the State Government cannot disregard the guidelines of National Council For Teacher Education dated 11.2.2011. The 15th Amendment Rules is thus also contrary to law declared by this Court. The Teacher Eligibility Test (Examination-2011) which has been recognised as an essential qualification for the teachers selection, hence without giving any weightage to the said examination the State cannot proceed with the selection. As noted above, the allegations made against few candidates of committing irregularities in the Teacher Eligibility Test or involvement in criminal offence cannot be a ground to deny benefit of Teacher Eligibility Test to lacs and lacs of the candidates against whom there is neither any allegation nor any charge. The State having not cancelled the Teacher Eligibility Test-2011 and having allowed the Teacher Eligibility Test to be utilised for qualification of candidates ought to have given full effect to the result of the Teacher Eligibility Test examination. The allegations of irregularities and involvement in criminal offence by some candidates was fully neutralised by the State's decision to debar any such candidates from the selection against whom there are allegations of irregularities or involvement in criminal offence. The High Powered Committee has further stated in its report that an undertaking be taken on an affidavit from all the candidates that in event anything adverse is found against them, their selection shall be cancelled. The State having given effect to the notification dated 23.8.2011 as well as the guidelines dated 11.2.2011 issued by the National Council for Teacher Education by amending its rules by 12th amendment rules, which was in consonance with the scheme under the Act, 2009, a Parliamentary enactment cannot be allowed to go back and resort to its old criteria for selection which was prevalent prior to the Act, 2009 and prior to the notification dated 23.8.2010 and guidelines dated 11.2.2011. We are, thus of the view that Rule 14(3) of the 15th amendment rules by which the criteria for selection was changed has to be held to be arbitrary and unreasonable and deserves to be struck down. The Government Order dated 31.8.2012 was issued by the State in consequence to the 15th amendment rules. The Government Order dated 31.8.2012 states that in view of the 15th amendment rules the earlier advertisement (dated 30.11.2011) has become ineffective and thus be cancelled. For cancelling the advertisement no other reason have been given except the changed criteria of selection by 15th amendment rules. The Government Order dated 31.8.2012 having not given any other reason for cancelling the advertisement except that it had become ineffective after the 15th amendment rules, thus the Government Order dated 31.8.2012, also deserves to be set-aside including the consequential communication dated 31.8.2012 issued by the Board of Basic Education.
Shri C.B. Yadav, learned Additional Advocate General appearing on behalf of the State, in support of his submission, has placed reliance on the various judgments of the Apex Court which need to be noted. He has placed reliance on the judgment of the Apex Court in Union of India & Ors. Vs. O. Chakradhar, 2002 (2) Supreme 50. In the said case the Railway Recruitment Board had issued advertisement for the post of Junior Clerk-cum typist in which the respondent was appointed. After appointment various irregularities of serious nature in the conduct of selection was found and the Railway Administration cancelled the entire panel and terminated the services of the respondent. The decision was challenged before the Tribunal which had set-aside the termination of service. The High Court affirmed the judgment of Central Administrative Tribunal against which the Union of India went in appeal. The Apex Court had noted that from the report of the CBI the whole selection smacks of arbitrariness and malafides. Following was observed by the Apex Court in paragraph 11:-
"11. As per the report of the CBI whole selection smacks of malafide and arbitrariness. All norms are said to have been violated with impunity at each stage viz. right from the stage of entertaining applications, with answer-sheets while in the custody of Chairman, in holding typing test, in interview and in the end while preparing final result......"
The Apex Court allowed the appeal and restored the decision of the railway administration. Present is not a case where the State had cancelled the Teacher Eligibility Test-2011, rather it decided not to cancel the examination with a rider to debar those candidates against whom there are allegations of irregularity or involvement in criminal offence. Thus, the said case does not help the respondents. In paragraph 7 of the judgment, the Apex Court laid down, that in our view the nature and the extent of illegalities and irregularities committed in conducting a selection will have to be scrutinized in each case so as to come to a conclusion about future course of action to be adopted in the matter.
The next judgment relied on by Shri C.B. Yadav, learned Additional Advocate General is Chairman, All India Railway Recruitment Board & Anr Vs. K. Shyam Kumar & Ors, (2010) 6 SCC 614. In the said case the decision of Railway Board directing the Railway Recruitment Board (RRB) to conduct retest for recruitment to Group D posts, for those candidates who had obtained minimum qualifying marks in first written examination against which large-scale irregularities and malpractices were noticed, was subject matter of consideration. The High Court interfered with the decision against which the appeal was filed. The Apex Court held that the decision of the High Court was not justified. The Apex Court had occasion to consider the Wedenesbury and proportionality principle. Following was laid down in paragraphs 18, 41, 42 and 43:
"18. We are, in this case, primarily concerned with the question whether the High Court was justified in interfering with the decision taken by the Board in conducting a re-test for those who had obtained minimum qualifying marks in the first written test and directing the Board to go ahead with the recruitment process on the basis of first written test against which there were serious allegations of irregularities and malpractices. When this matter came up for admission before this Court on 20.01.2006, this Court permitted the Board to declare the result of the second test and proceed to appoint the selected candidates, however, it was ordered that the appointments made be subject to the result of these appeals. We are informed that candidates who got qualified in the re-test were already appointed and have joined service.
41.We have already indicated the three alternatives available to the decision- maker (Board) when serious infirmities were pointed out in the conduct of the first written test. Let us examine which was the best alternative, the Board could have accepted applying the test of Wednesbury unreasonableness. Was the decision taken by the Board to conduct a re-test for those candidates who had obtained minimum qualifying marks in the first written test so unreasonable that no reasonable authority could ever have decided so and whether the Board before reaching that conclusion had taken into account the matters which they ought not to have taken into account or had refused to take into account the matters that they ought to have taken into account and the decision taken by it was so unreasonable that no reasonable authority could ever have come to it? Judging the decision taken by the Board applying the standard laid down in the Wednesbury principle unreasonableness, the first alternative that is the decision to cancel the entire written test and to conduct a fresh written test would have been time consuming and expensive. Initially 10,02,909 applications were received when advertisement was issued by the Board out of which 5,86,955 were found to be eligible and call letters were sent to them for appearing in the written test held at various centres. 3,22,223 candidates appeared for the written test, out of which 2690 were selected. Further the candidates who had approached the Court had also not opted that course instead many of them wanted to conduct a re-test for 2690 candidates, the second alternative. The third alternative was to go ahead with the first written test confining the investigation to 62 candidates against whom there were serious allegations of impersonation. The Board felt in the wake of the vigilance report and the reports of the CBI, it would not be the best option for the Railway Administration to accept the third alternative since there were serious allegations of malpractices against the test. From a reasonable man's point of view it was felt that the second option i.e. to conduct a re-test for those candidates who had obtained minimum qualifying marks in the first written test was the best alternative.
42. We will now apply the proportionality test to three alternatives suggested. Principle of proportionality, as we have already indicated, is more concerned with the aims of the decision maker and whether the decision maker has achieved the correct balance. The proportionality test may require the attention of the Court to be directed to the relative weight according to interest and considerations. When we apply that test and look at the three alternatives, we are of the view that the decision maker has struck a correct balance in accepting the second alternative. First alternative was not accepted not only because such a process was time consuming and expensive, but nobody favoured that option, and even the candidates who had approached the court was more in favour of the second alternative. Applying the proportionality test also in our view the Board has struck the correct balance in adopting the second alternative which was well balanced and harmonious.
43. We, therefore hold, applying the test of Wednesbury unreasonableness as well as the proportionality test, the decision taken by the Board in the facts and circumstances of this case was fair, reasonable, well balanced and harmonious. By accepting the third alternative, the High Court was perpetuating the illegality since there were serious allegations of leakage of question papers, large scale of impersonation by candidates, mass copying in the first written test."
The Apex Court approved the decision of the Railway Board by which retest was directed.
In the present case, no one has challenged the decision of the High Powered Committee and the decision of the State Government not to cancel the result of the Teacher Eligibility Test-2011. The said judgment also thus does not help the State in the present case.
The next judgment relied on by Shri C.B. Yadav, learned Additional Advocate General is in Madhyamic Shiksha Mandal,M.P. Vs. Abhilash Shiksha Prasar Samity & Ors, (1998) 9 SCC 236. In the said case, examination was cancelled by the Board on the report of the Naib Tehsildar that the students were found copying. The Apex Court upheld the decision of the Board for cancelling the entire result and set-aside the judgment of the High Court.
The next judgment relied on by Shri C.B. Yadav, learned Additional Advocate General is in The Bihar School Examination Board Vs. Subhas Chandra Sinha & Ors, 1970 (1) SCC 648. In the said case, the Apex Court also held that when the examination was vitiated by adoption of unfair means on a mass scale it was wrong to insist that the board must hold a detailed inquiry into the matter and examine each individual case. Following was laid down in paragraph 13:
"13.This is not a case of any particular individual who is being charged with adoption of unfair means but of the conduct of all the examinees or at least a vast majority of them at a particular centre. If it is not a question of charging any one individually with unfair means but to condemn the examination as ineffective for the purpose it was held. Must the Board give an opportunity to all the candidates to represent their cases ? We think not. It was not necessary for the Board to give an opportunity to the candidates if the examinations as a whole were being cancelled. The Board had not charged any one with unfair means so that he could claim to defend himself. The examination was vitiated by adoption of unfair means on a mass scale. In these circumstances it would be wrong to insist that the Board must hold a detailed inquiry into the matter and examine each individual case to satisfy itself which of the candidates had not adopted unfair means. The examination as a whole had to go."
Shri C.B. Yadav, learned Additional Advocate General further submitted that it is within the power of the State to amend the rules even if the process of selection has begun. He has placed reliance on the judgment of the Apex Court in State of M.P. & Ors Vs. Raghuveer Singh Yadav & Ors, (1994) 6 SCC 151. In the said case it was held by the Apex Court that the State is entitled to withdraw the notification by which it had previously notified the recruitment and to issue a fresh notification on the basis of correction by amended rules. He has further placed reliance on the judgment of the Apex Court in Yogesh Kumar & Ors Vs. Govt. of NCT, Delhi & Ors (2003) 3 SCC 548. The Apex Court in the said case laid down that that it is open to the recruitment authorities to evolve a policy of recruitment and to decide the source from which the recruitment is to be made.
The case of Devendra Singh (supra) has already been noted above. The last case relied on by Shri C.B. Yadav, learned Additional Advocate General is Union of India Vs. Pushpa Rani & Ors, 2008 (9) SCC 242. The Apex Court in the said case laid down that the matter relating to source/mode of recruitment and qualifications, criteria of selection and evaluation of service records of the employees falls within the exclusive domain of the employer. It was further held by the Apex Court that the judicial review comes into play only after the State's action is contrary to constitutional or statutory provision. Following was laid down in paragraph 37.
"37. Before parting with this aspect of the case, we consider it necessary to reiterate the settled legal position that matters relating to creation and abolition of posts, formation and structuring/restructuring of cadres, prescribing the source/mode of recruitment and qualifications, criteria of selection, evaluation of service records of the employees fall within the exclusive domain of the employer. What steps should be taken for improving efficiency of the administration is also the preserve of the employer. The power of judicial review can be exercised in such matters only if it is shown that the action of the employer is contrary to any constitutional or statutory provision or is patently arbitrary or is vitiated due to mala fides. The Court cannot sit in appeal over the judgment of the employer and ordain that a particular post be filled by direct recruitment or promotion or by transfer. The Court has no role in determining the methodology of recruitment or laying down the criteria of selection. It is also not open the Court to make comparative evaluation of the merit of the candidates. The Court cannot suggest the manner in which the employer should structure or restructure the cadres for the purpose of improving efficiency of administration."
There cannot be any dispute to the proposition as noted above. Present is not a case where the Court is determining the methodology of the recruitment or laying down the criteria for selection. The issue is as to whether the State Government which having adopted the criteria for selection as laid down by the National Council for Teacher Education, could have changed the criteria for selection of teachers arbitrarily, more so, when the notification dated 23.8.2010 and guidelines dated 11.2.2011 issued by the National Council for Teacher Education are binding on the State.
As noted above, the learned Single Judge has held in the impugned judgment that after the start of process of selection it was not open for the State to change the criteria for selection. Reliance has been placed by the learned Single Judge on the judgment of P. Mahendran & Ors Vs. State of Karnataka & Ors, AIR 1990 SC 405.
Shri Ashok Khare, learned Senior Counsel, appearing on behalf of the appellants has placed reliance on two judgments of the Apex Court in A.A. Calton Vs. Director of Education & Anr, (1983) 3 SCC 33 and N.T. Devin Katti Vs. Karnataka Public Service Commission & Ors, (1990) 3 SCC 157, for the proposition that the 15th amendment rules would be applicable to selection proceedings initiated subsequent to said rules.
Shri Rahul Agarwal placed reliance on the judgment of the Apex Court in Tej Prakash Pathak & Ors Vs. Rajasthan High Court & Ors, (2013) 4 SCC 540. In the said case the question as to whether the procedure for selection can be changed by the State, has been referred to a larger bench for an authoritative pronouncement. Noticing the relevant judgments, the Apex Court in paragraph 15 has observed following:
"15. No doubt it is a salutary principle not to permit the State or its instrumentalities to tinker with the "rules of the game" insofar as the prescription of eligibility criteria is concerned as was done in the case of C. Channabasavaiah v. State of Mysore [AIR 1965 SC 1293] etc. in order to avoid manipulation of the recruitment process and its results. Whether such a principle should be applied in the context of the "rules of the game" stipulating the procedure for selection more particularly when the change sought is to impose a more rigorous scrutiny for selection requires an authoritative pronouncement of a larger Bench of this Court. We, therefore, order that the matter be placed before the Hon'ble Chief Justice of India for appropriate orders in this regard."
As noted above, we having already considered the 15th amendment rules, and having come to the conclusion that the 15th amendment rules being arbitrary and unreasonable is unsustainable, it is not necessary to enter into the issues as to whether the State could have amended the Rules, 1981 after the start of the process of selection.
In view of the foregoing discussions, we conclude that the decision of the State Government to change the criteria of selection by restoring the criteria of selection as prevalent prior to 12th amendment rules was not in conformity with law. The 15th amendment rules, in so far as Rule 14(3) as well as the Government Order dated 31.8.2012 were also not sustainable.
Reliefs.
Now comes the question as to what reliefs the appellants are entitled to. It is to be noted that the learned Single Judge has denied the reliefs to the appellants only on the ground that the advertisement dated 30.11.2011 mentions the posts of Teachers as "Trainee Teachers", whereas there is no cadre of Trainee Teachers under the Rules, 1981, the notification itself was bad. The learned Single Judge although accepted the case of the appellants that the decision of the Government by Government Order dated 26.7.2012 was not in conformity with law, but denied the relief giving following reasons:
"However, no relief can be granted to the petitioners, inasmuch as this Court has come to the conclusion that the advertisement dated 30.11.2011 itself was bad and therefore no direction can be issued by this Court to complete the process of selection in terms of the advertisement dated 30.11.2011, as it would only amount to perpetuating the illegalities, which can never be purpose of the order of a writ Court.
In such circumstances, although this Court has come to the conclusion that the reasons mentioned in the order of the State Government for cancelling the advertisement are not in accordance with law, yet no relief can be granted to the petitioners for the reasons recorded."
We having already held that the advertisement dated 30.11.2011, for selection of teachers on 72825 posts was advertised for existing cadre under the Rules, 1981. 72825 vacancies in the existing cadre having already been determined, the reason for denying the reliefs to the petitioners/appellants by the learned Single Judge is unsustainable. The appointment of candidates having B.Ed qualification with certain percentage of marks in the graduation is a relaxation granted under the notification dated 23.8.2010 for a limited period. The Central Government vide its notification dated 10.9.2012 issued under Section 23 (2) has extended the period of candidates mentioned in para 3 sub-clause (1) of the notification dated 23.8.2010 till 31.3.2014. The State Government has to complete the process of selection and make appointment of the candidates within the time allowed by the Central Government.
There are about 1.25 lacs primary schools in the State of U.P. run by the U.P. Basic Shiksha Parishad. 2.70 lacs posts of teachers being lying vacant, the State Government cannot be said to have complied its statutory obligation as laid down under the Act, 2009. The process for recruitment of B.Ed teachers against the 72825 vacancies was initiated vide advertisement dated 30.11.2011 after amending the rules in accordance with law.
By an order dated 04.1.2012, the process for recruitment of B.Ed teachers was stayed by this Court in Writ Petition No.76039/2011, which petition has already been dismissed by this Court. There is thus no legal impediment in proceeding with the selection initiated by the advertisement dated 30.11.2011 as modified on 20.12.2011.
In the result all the Special Appeals are allowed to the following extent:
1. The Government Order dated 26.7.2011 insofar as it directs for restoration of criteria for selection as was prevalent prior to 12th amendment rules is set-aside.
2.The U.P. Basic Education (Teachers) Service Amendment Rules, 2012 (15th Amendment Rules dated 31.8.2012) in so far as Rule 14 (3) is concerned is declared to be ultra-vires to Article 14 of the Constitution and are struck down. Consequently, the Government Order dated 31.8.2012 as well as the communication dated 31.8.2012 issued by the board of Basic Education are set-aside.
3. Respondents are directed to proceed and conclude the selection as per the advertisement dated 30.11.2011 as modified on 20.12.2011 to its logical end within the time allowed by the Central Government vide its notification issued under Section 23 (2) of the Act, 2009.
4. The judgment of the learned Single Judge is modified to the above extent.
The parties shall bear their own costs.
Order Date :- 20.11.2013 LA/Sandeep