Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 14, Cited by 0]

Patna High Court

Lalita Devi vs The Union Of India, Through The ... on 8 May, 2025

Author: Purnendu Singh

Bench: Purnendu Singh

          IN THE HIGH COURT OF JUDICATURE AT PATNA
                     Civil Writ Jurisdiction Case No.13994 of 2021
     ======================================================
     Lalita Devi Wife of Narottam Kumar Gupta Resident of Village- Parham,
     Post- Farda, Police Station- Naya Ramnagar, District- Munger at presently
     Posted as Block Teacher in Middle School, Parham, P.S.- Naya Ramnagar,
     District- Munger.

                                                                  ... ... Petitioner/s
                                     Versus
1.   The Union of India, through the Secretary Human Resources Department,
     Government of India, New Delhi.
2.   The Secretary Human Resources Department, Government of India, New
     Delhi.
3.   Indira Gandhi National Open University Through its Regional Director,
     Institutional Area, Mithapur, Patna.
4.   Regional Director Indira Gandhi National Open University, Institutional
     Area, Mithapur, Patna.

                                               ... ... Respondent/s
     ======================================================
     Appearance :
     For the Petitioner/s   :         Mr. Ashutosh Kumar Verma, Advocate
     For the Respondent/s   :         Mr. Kundan Kumar Singh, Advocate
     ======================================================
     CORAM: HONOURABLE MR. JUSTICE PURNENDU SINGH
                         ORAL JUDGMENT
     Date : 08-05-2025
                  Heard Mr. Ashutosh Kumar Verma, learned counsel

      appearing on behalf of the petitioner and Mr. Kundan Kumar

      Singh, learned counsel for the respondent/s.

                    2. The petitioner in paragraph no. 1 of the present writ

      petition has sought inter alia following relief(s), which is

      reproduced hereinafter:

                                            "(I) To issue an appropriate writ
                                /order /direction in nature of mandamus, directing
 Patna High Court CWJC No.13994 of 2021 dt.08-05-2025
                                           2/8




                                 the Respondents to allow the petitioner appear in
                                 the supplementary examination of Diploma in
                                 Primary Education (DPE) or petitioner should be
                                 passed on the basis of average marking.
                                             (II) To any other relief for which the
                                 petitioner appear to found entitled by your lordships
                                 deem fit and proper."


                     3. The petitioner was appointed as a Block Teacher in

         the year 2005 at Primary School Parham, Block- Jamalpur,

         District- Munger vide Memo No. 348 dated 24.06.2005 and she

         joined the school on 06.07.2005. The said Primary School was

         later upgraded as Utkramit Middle School, Parham. After

         completion of two years of service, the Headmaster of the said

         school issued a letter dated 31.05.2008 and directed the

         petitioner to attend the programme of Diploma in Primary

         Education (DPC) conducted by Indira Gandhi National Open

         University (hereinafter referred to as the "IGNOU"). The

         petitioner took admission in the said programme in July, 2008

         and her Enrollment No. was 086362185. The petitioner had

         participated in six days workshop under the said programme

         conducted by IGNOU and a certificate was awarded in favour of

         the petitioner. The petitioner completed Diploma in Primary

         Education Progamme but she could not appear in theory ES-

         221, ES-222 and practical-1 exam as she was undergoing

         treatment at Mental Hospital from 08.04.2010 till 31.12.2018
 Patna High Court CWJC No.13994 of 2021 dt.08-05-2025
                                           3/8




         and, as such, the result of two paper could not be completed.

         The authority also not allowed the petitioner to join the school

         after his recovery from mental illness. Thereafter, the petitioner

         had preferred appeal on 05.03.2019 before the District Appellate

         Authority being Appeal No. 47 of 2019, which was allowed

         vide order dated 26.09.2019 and the petitioner was allowed to

         join the duty in the concerned school.

                     4. Considering the relief as prayed for in paragraph

         no.1 of the present writ petition, I find that the petitioner had

         undergone mental treatment and being mentally handicapped, he

         is required to be treated as per the provisions of the Rights of

         Persons with Disability Act (RPwD Act). In respect of a

         mentally disabled persons in case of Rabindra Nath Shukla vs.

         Uttar Bihar Gramin Bank & Ors. (CWJC No. 18853 of 2012),

         where the petitioner had faced disciplinary action, I had

         occasion to discuss the similar fact and I find that the

         observations made in paragraphs no. 13, 14, 16, 18 and 19, of

         the aforesaid case, find relevance with the fact of the present

         case, which inter alia are reproduced hereinafter:

                                       "13. The Apex Court in case of Ravinder
                         Kumar Dhariwal and another Versus Union of India and
                         Others, reported in (2023) 2 Supreme Court Cases 209,
                         faced with the similar situation, where a person suffering
                         from mental disability was subjected to the disciplinary
                         proceeding, has held that the proceedings are
                         discriminatory and violative of principle of the Rights of
                         Persons with Disability Act (hereinafter referred to as the
 Patna High Court CWJC No.13994 of 2021 dt.08-05-2025
                                           4/8




                         "RPwD Act"). The Apex Court has held as follows in
                         paragraph nos.148.2 and 149 of the Ravinder Kumar
                         Dhariwal (Supra).
                                        148.2. The mental disability of a person need
                         not be the sole cause of the misconduct that led to the
                         initiation of the disciplinary proceeding. Any residual
                         control that persons with mental disabilities have over their
                         conduct merely diminishes the extent to which the disability
                         contributed to the conduct. The mental disability impairs
                         the ability of persons to comply with workplace standards
                         in comparison to their able-bodied counterparts. Such
                         persons suffer a disproportionate disadvantage due to the
                         impairment and are more likely to be subjected to
                         disciplinary proceedings. Thus, the initiation of disciplinary
                         proceedings against persons with mental disabilities is a
                         facet of indirect discrimination.
                                        149. The disciplinary proceedings against the
                         appellant relating to the first enquiry are set aside. The
                         appellant is also entitled to the protection of Section 20(4)
                         of the RPwD Act in the event he is found unsuitable for his
                         current employment duty. While re-assigning the appellant
                         to an alternate post, should it become necessary, his pay,
                         emoluments and conditions of service must be protected.
                         The authorities will be at liberty to ensure that the
                         assignment to an alternate post does not involve the use of
                         or control over firearms or equipment which may pose a
                         danger to the appellant or others in or around the
                         workplace."
                                        14. The Hon'ble Supreme Court has set aside
                         the order of penalty. The facts of the present case are also
                         similar as of Ravinder Kumar Dhariwal (Supra) to the
                         extent that the petitioner was served with first charge
                         memo in the year 1997 and the case of the petitioner
                         without considering the provision of Section 47 of the
                         Rights of Persons with Disability Act, being a special
                         legislation dealing with persons with disabilities to provide
                         equal opportunities, protection of rights and full
                         participation to them. It being a special enactment, doctrine
                         of generalia specialibus non derogant would apply, hence,
                         the service conditions Rules cannot override Section 47 of
                         the Act. Further Section 72 of the Act also supports the
                         case of the petitioner. The said clarification has been laid
                         down by the Apex Court in case of Kunal Singh Versus
                         Union of India and Another, reported in (2003) 4 Supreme
                         Court Cases, 524 and in this regard paragraph no.11 of the
                         said judgment is reproduced hereinafter:-
                                         "11. We have to notice one more aspect in
                         relation to the appellant getting invalidity pension as per
                         Rule 38 of the CCS Pension Rules. The Act is a special
                         legislation dealing with persons with disabilities to provide
                         equal opportunities, protection of rights and full
                         participation to them. It being a special enactment, doctrine
 Patna High Court CWJC No.13994 of 2021 dt.08-05-2025
                                           5/8




                         of generalia specialibus non derogant would apply. Hence
                         Rule 38 of the Central Civil Services (Pension) Rules
                         cannot override Section 47 of the Act. Further, Section 72 of
                         the Act also supports the case of the appellant, which reads:
                                         "72. Act to be in addition to and not in
                         derogation of any other law.--The provisions of this Act, or
                         the rules made thereunder shall be in addition to, and not in
                         derogation of any other law for the time being in force or
                         any rules, order or any instructions issued thereunder,
                         enacted or issued for the benefit of persons with
                         disabilities."
                                         16. The Apex Court in the case of Ravinder
                         Kumar Dhariwal (Supra) has discussed the changing legal
                         resume and continuing quest for justice in paragraphs
                         no.18 to 32. While discussing with the facts of the said case
                         in paragraph no.22, the Apex Court has observed that
                         Section 47 states that no employee working in a government
                         establishment, who acquires a disability during the course
                         of service shall be (i) terminated from employment; (ii)
                         reduced in rank; or (iii) denied promotion. Section 47
                         protects disabled employees from punitive actions on the
                         ground of disability. The Apex Court also clarifies that the
                         general rule of interpretation is that a newly enacted statute
                         has prospective application. Section 6 of General Clauses
                         Act provides an exception to this Rule, where a pending
                         legal proceeding or investigation would be guided by the
                         old enactment, if any, right, privilege, obligation or
                         liability' has accrued to the parties under the repealed law.
                         Exampling the said situation, as of in the present case, the
                         Apex Court has relied upon the law laid down in the case of
                         M/S. Ambalal Sarabhai Enterprises Ltd.Vs. M/S. Amrit
                         Lal & Co. & Anr, reported in (2001) 8 SCC 397. The
                         observation made in paragraphs no. 23 to 24 of Ravinder
                         Kumar Dhariwal (Supra) would be relevant in this regard,
                         which are reproduced hereinafter:-
                                         "23. In Ambalal Sarabhai Enterprises Ltd. v.
                         Amrit Lal & Co. [Ambalal Sarabhai Enterprises Ltd. v.
                         Amrit Lal & Co., (2001) 8 SCC 397] , the issue before a
                         two-Judge Bench of this Court was whether the Court of
                         Rent Controller constituted under the Delhi Rent Control
                         Act, 1958, or the ordinary civil court would have the
                         jurisdiction to decide the eviction proceedings instituted by
                         the landlord against the tenant. Section 3 was amended to
                         exclude tenancies whose monthly income exceeded Rs 3500
                         from the application of the Delhi Rent Control Act. In that
                         case, the monthly rent was Rs 8625. The eviction petition
                         was filed by the landlord in 1985 before the amendment of
                         Section 3. While the petition was pending, Section 3 was
                         amended, which excluded such tenancies from the purview
                         of the Act. The High Court had held that in view of the
                         amendment, only the ordinary civil court and not the Rent
                         Controller would have jurisdiction over the eviction
 Patna High Court CWJC No.13994 of 2021 dt.08-05-2025
                                           6/8




                         proceedings. The tenant contended that since the tenant did
                         not possess any vested right under the Act before the
                         amendment came into force, the Rent Controller would not
                         have jurisdiction. The landlord contended that even if the
                         tenant did not possess any vested right, the landlord
                         possessed a vested right, and that in view of Section 6 of
                         GCA, the pending proceedings should continue under the
                         pre-amended Rent Control Act. This Court held that the
                         tenant did not have any vested right under the Act.
                         Furthermore, the Court also held that the landlord does not
                         have an accrued "right" under Section 14 of the Delhi Rent
                         Control Act. Section 14 of the Delhi Rent Control Act
                         provides a general protective right to the tenant against
                         eviction. The proviso to Section 14 lists specific grounds on
                         which the tenant could be evicted.
                                         24. The Court held that since Section 14 is a
                         protective right conferred upon the tenant, it cannot be
                         construed to provide a right to the landlord. In this context,
                         it was observed : (Ambalal Sarabhai Enterprises case
                         [Ambalal Sarabhai Enterprises Ltd. v. Amrit Lal & Co.,
                         (2001) 8 SCC 397] , SCC p. 409, para 22)
                                         "22. ... The right which is sought to be
                         inferred as vested right is only under its proviso. Proviso
                         cannot enlarge the main section. When the main section is
                         only a protective right of a tenant, various clauses of its
                         proviso cannot be construed as it gives a vested right to a
                         landlord. The right, if at all could be said of the landlord,
                         flows only under the protective tenant's umbrella which
                         cannot be enlarged into a vested right of a landlord."
                                         However, it was observed that Section 14
                         provides a "privilege" to the landlord, and if the privilege
                         has been accrued or acquired as required under Section 6
                         of GCA, then the Rent Controller would retain the
                         jurisdiction to decide the proceedings. It was held that on
                         the filing of the eviction petition, the privilege accrued to
                         the landlord in view of Section 6(c) of the GCA, and the
                         pending proceeding was saved.
                         18. The Apex Court dealing with the provisions of Section
                         2(h) of the RPwD Act, which defines discrimination, has
                         held as follows in paragraph no.56 of the Ravinder Kumar
                         Dhariwal (Supra):
                         "56. Section 3 of the RPwD Act states that persons with
                         disabilities must not be discriminated against on the ground
                         of disability, and the appropriate Government shall ensure
                         that persons with disability enjoy the right to live with
                         dignity. Section 2(h) of the RPwD Act defines
                         "discrimination" as follows:
                         "2. (h) "discrimination" in relation to disability, means
                         any distinction, exclusion, restriction on the basis of
                         disability which is the purpose or effect of impairing or
                         nullifying the recognition, enjoyment or exercise on an
                         equal basis with others of all human rights and
 Patna High Court CWJC No.13994 of 2021 dt.08-05-2025
                                           7/8




                         fundamental freedoms in the political, economic, social,
                         cultural, civil or any other field and includes all forms of
                         discrimination and denial of reasonable accommodation;"
                                  19. Mental disability and discrimination has been
                         dealt in paragraph no. 59 of the said judgment. It has been
                         observed by the Apex Court in the said judgment that to
                         escape stigma and discrimination, persons with mental
                         health issues painstakingly attempt to hide their illnesses
                         from co-workers and managers. Disclosure of mental health
                         status carries with it the possibility of being demoted, laid
                         off, or being harassed by co-workers. Resultantly, persons
                         with mental health disorders deprive themselves of
                         workplace assistance and effective treatments that can
                         improve their mental health. The Apex Court had proceeded
                         to discuss the stigmatization of mental health disorder and
                         societal discrimination in paragraph no.81 and India being
                         signatory to CRPD, which is an International Human Right
                         Treaty of United Nation, intends to promote, protect and
                         ensure the full and equal enjoyment of human rights and
                         fundamental freedoms by all persons with disabilities.
                         Taking note of the provisions of CRPD in paragraph no.84
                         to 90, the Apex Court has finally concluded in paragraph
                         no.91 that discourse needs to expand to fundamental issues
                         of housing, education, support, and employment. The
                         present case is one such opportunity. To conclude that
                         disciplinary proceeding can constitute discrimination
                         against person disability, Section 47 comes into play in
                         relation to right of a person with mental disability against
                         employment discrimination. The Apex Court in the said
                         judgment after discussing at length the Act of different
                         countries has finally made analysis that Article 15 of the
                         Constitution of India states that State shall not discriminate
                         against any citizen on grounds only of religion, race, castes,
                         sex, place of birth or any of them and indirect
                         discrimination, as has been recognized by in the case of
                         Nitisha Vs. Union of India (2021) 15 SCC 125, in which
                         case, the conception of substantive equality that prevents
                         the international and Indian disability right regime held
                         that disciplinary proceeding against the appellant of the
                         said case to be discriminatory and must be set aside."


                     5. Law is well settled that a person with disability

         cannot be treated along with the normal persons and as such,

         this Court has no option than to direct the IGNOU to allow the

         petitioner to complete her course, keeping in mind the
              Patna High Court CWJC No.13994 of 2021 dt.08-05-2025
                                                        8/8




                      observation made in the order dated 26.09.2019 by the District

                      Appellate Authority in Appeal Case No. 47 of 2019, so that the

                      petitioner may not suffer in any manner considering the fact that

                      she was undergoing mental treatment from 08.04.2010 till

                      31.12.2018

and, as such, the petitioner could not appear in theory ES-221, ES-222 and practical-1.

6. Once the petitioner completes her course, the respondent State must not deny her to continue with his work.

7. Accordingly, the present writ petition stands disposed of.

(Purnendu Singh, J) Niraj/-

AFR/NAFR                A.F.R.
CAV DATE                N/A
Uploading Date          13.05.2025
Transmission Date       N/A