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 2, Cited by 0]

Supreme Court - Daily Orders

Rajneesh Kumar Pandey vs Union Of India on 21 July, 2022

Bench: A.M. Khanwilkar, Abhay S. Oka

                                            1


     ITEM NO.15                   COURT NO.3                 SECTION X

                         S U P R E M E C O U R T O F     I N D I A
                                 RECORD OF PROCEEDINGS

     Writ Petition(s)(Civil)      No(s).    132/2016

     RAJNEESH KUMAR PANDEY & ORS.                             Petitioner(s)

                                           VERSUS

     UNION OF INDIA & ORS.                                    Respondent(s)

     (Mr. Rishi Malhotra [Amicus Curie]
      IA No. 123252/2020 - APPLICATION FOR PERMISSION
      IA No. 74824/2021 - APPLICATION FOR PERMISSION
      IA No. 50471/2021 - APPLICATION FOR PERMISSION
      IA No. 37238/2021 - APPLICATION FOR PERMISSION
      IA No. 97659/2018 - APPROPRIATE ORDERS/DIRECTIONS
      IA No. 174218/2018 - APPROPRIATE ORDERS/DIRECTIONS
      IA No. 146547/2019 - APPROPRIATE ORDERS/DIRECTIONS
      IA No. 146274/2019 - APPROPRIATE ORDERS/DIRECTIONS
      IA No. 16355/2020 - APPROPRIATE ORDERS/DIRECTIONS
      IA No. 190123/2019 - APPROPRIATE ORDERS/DIRECTIONS
      IA No. 23736/2019 - APPROPRIATE ORDERS/DIRECTIONS
      IA No. 97663/2018 - CLARIFICATION/DIRECTION
      IA No. 115912/2018 - CLARIFICATION/DIRECTION
      IA No. 21055/2018 - CLARIFICATION/DIRECTION
      IA No. 128163/2017 - EXEMPTION FROM FILING O.T.
      IA No. 2/2016 - EXEMPTION FROM FILING O.T.
      IA No. 16358/2020 - EXEMPTION FROM FILING O.T.
      IA No. 9/2017 - EXEMPTION FROM FILING O.T.
      IA No. 173591/2019 - EXEMPTION FROM FILING O.T.
      IA No. 74820/2021 - GRANT OF INTERIM RELIEF
      IA No. 30082/2018 - GRANT OF INTERIM RELIEF
      IA No. 86670/2016 - IA FOR IMPLEADMENT
      IA No. 27854/2017 - IMPLEADMENT, DIRECTION, OT
      IA No. 126356/2017 - INTERVENTION APPLICATION
      IA No. 97652/2018 - INTERVENTION APPLICATION
      IA No. 98109/2018 - INTERVENTION APPLICATION
      IA No. 12758/2019 - INTERVENTION/IMPLEADMENT
      IA No. 173590/2019 - INTERVENTION/IMPLEADMENT
      IA No. 174217/2018 - INTERVENTION/IMPLEADMENT
      IA No. 146544/2019 - INTERVENTION/IMPLEADMENT
      IA No. 97651/2018 - INTERVENTION/IMPLEADMENT
      IA No. 30187/2018 - INTERVENTION/IMPLEADMENT
Signature Not Verified


      IA No. 129598/2018 - INTERVENTION/IMPLEADMENT
Digitally signed by
DEEPAK SINGH
Date: 2022.07.25

      IA No. 146273/2019 - INTERVENTION/IMPLEADMENT
16:55:42 IST
Reason:

      IA No. 16351/2020 - INTERVENTION/IMPLEADMENT
      IA No. 74815/2021 - INTERVENTION/IMPLEADMENT
      IA No. 146263/2019 - INTERVENTION/IMPLEADMENT
      IA No. 74381/2021 - INTERVENTION/IMPLEADMENT
                                   2

 IA No. 107257/2018 - INTERVENTION/IMPLEADMENT
 IA No. 98708/2019 - INTERVENTION/IMPLEADMENT
 IA No. 190121/2019 - INTERVENTION/IMPLEADMENT
 IA No. 21051/2018 - INTERVENTION/IMPLEADMENT
 IA No. 6824/2021 - PERMISSION TO FILE ADDITIONAL
DOCUMENTS/FACTS/ANNEXURES
 IA No. 131315/2018 - PERMISSION TO FILE ADDITIONAL
DOCUMENTS/FACTS/ANNEXURES
 IA No. 3/2017 - PERMISSION TO FILE ANNEXURES
 IA No. 6/2017 - PERMISSION TO FILE ANNEXURES
 IA No. 1/2016 - PERMISSION TO FILE LENGTHY LIST OF DATES)

WITH
W.P.(C) No. 876/2017 (X)
(FOR
FOR EXEMPTION FROM FILING O.T. ON IA 29329/2018
FOR impleading party ON IA 29969/2018
FOR INTERVENTION/IMPLEADMENT ON IA 29969/2018
FOR impleading party ON IA 7557/2019
FOR INTERVENTION/IMPLEADMENT ON IA 7557/2019
IA No. 29329/2018 - EXEMPTION FROM FILING O.T.
IA No. 7557/2019 - INTERVENTION/IMPLEADMENT
IA No. 29969/2018 - INTERVENTION/IMPLEADMENT)

Date : 21-07-2022 These matters were called on for hearing today.

CORAM :
          HON'BLE MR. JUSTICE A.M. KHANWILKAR
          HON'BLE MR. JUSTICE ABHAY S. OKA
          HON'BLE MR. JUSTICE J.B. PARDIWALA


For Petitioner(s)   Mr.   Prashant Shukla, Adv.
                    Mr.   Suyash Srivastava, Adv.
                    Mr.   Shankar Singh, Adv.
                    Ms.   Aaina Walia, Adv.
                    Ms.   Shreya Mishra, Adv.
                    Mr.   Prakhar Srivastava, Adv.
                    Mr.   Deepak Parashar, Adv.
                    Mr.   Vishal Singhal, Adv.
                    Mr.   Satyajeet Kumar, AOR

For Respondent(s)   Ms. Rashmi Nandakumar, AOR
                    Mr. Shankar Narayanan, Adv.

                    Ms.   Aishwarya Bhati, Ld. ASG
                    Mr.   R. Bala, Sr. Adv.
                    Mr.   Akshay Amritanshu, Adv
                    Ms.   Vimla Sinha, Adv.
                    Ms.   Kirti Khangarot, Adv.
                    Ms.   Nidhi Khanna, Adv
                    Ms.   Preeti Rani, Adv.
                    Ms.   Mrinal Elker Mazumdar, Adv.
               3

Ms.   Priyanka Sharma, Adv.
Mr.   Prahil Sharma, Adv.
Mr.   Harsh Singhal, Adv.
Mr.   Harender singh, Adv.
Mr.   Ambuj Saraswat, Adv.
Mr.   Manish Tiwari, Adv.
Mr.   Mukesh Kumar Verma, Adv.
Ms.   Indira Bhakar, Adv.
Mr.   Neeraj Kumar Sharma, Adv.
Mr.   Sumit Anchal, Adv.
Mr.   Ashutosh Jain, Adv.
Mr.   Gurmeet Singh Makker, AOR

Mr. Vinay Garg, AOR

Mr. Tanmaya Agarwal, AOR

Mr. Anuvrat Sharma, AOR

Ms. Garima Prasad Sr. Adv.
Mr. Krishnanand Pandeya, AOR
Ms. Sansriti Pathak, Adv.

Ms. Uttara Babbar, AOR

Ms. Anuja Saroha, Adv.
Mr. V.M. Popli, Adv.
Mr. S.M. Popli, Adv.
Mrs. B. Sunita Rao, AOR

Mr. Suhaan Mukerji, Adv.
Mr. Nikhil Parikshith, Adv.
Mr. Vishal Prasad, Adv.
Mr. Abhishek Manchanda, Adv.
Mr. Sayandeep Pahari, Adv.
Mr. Tanmay Sinha, Adv.
M/S. Plr Chambers And Co., AOR

Ms. K. Enatoli Sema, AOR
Mr. Amit Kumar Singh, Adv.
Ms. Chubalemla Chang, Adv.

Mr. Abhimanyu Tewari, AOR
Ms. Eliza Bar, Adv.

Mr. Shuvodeep Roy, AOR
Mr. Arnav Singh Deo, Adv.

Mr. Sibo Sankar Mishra, AOR

Mr. Ashok Panigrahi, AOR
Mr. Ashok Panigrahi, Adv.
Mr. Nabab Singh, Adv.
               4

Ms. Geetanjali Das Krishnan, Adv.
Ms. Varnalee Mishra, Adv.

Mr. Anand Shankar, AOR
Mr. Debanis Mukherjee, Adv.

Mr.   Sameer Abhyankar, AOR
Mr.   Abhinav Mishra, Adv.
Ms.   Nishi Sangtani, Adv.
Ms.   Vani Vandana Chhetri, Adv.
Ms.   Yeshi Rinchhen, Adv.

Mr. Aravindh S., AOR

Mr. Satish Pandey, AOR

Ms. Taruna Ardhendumauli Prasad, AOR
Ms. Shreya Shrivastava, Adv.
Mr. Ashish Madrado, Adv.

Mr. Piyush Dwivedi, AOR

Mr. R.K. Rathore, Adv.
Ms. Ranjeeta Rohatgi, AOR
Ms. Samten Doma, Adv.

Mr.   V.V.V.B.M. Pattabhiram, Ld. DAG
Mr.   Yashraj Sinh Bundela, Ld. GA
Mr.   Susheel Tomar, Adv.
Mr.   Pashupathi fNath Razdan, AOR

Mr. Ravindra Sadanand Chingale, AOR
Mr. Shashank singh, Adv.
Ms. Sakshi Raghuvanshi, Adv.

Mr. P. Venkat Reddy, Adv.
Mr. Prashant Kr, Tyagi, Adv.
Mr. P. Srinivas Reddy, Adv.
M/S. Venkat Palwai Law Associates, AOR

Ms. G. Indira, AOR

Mr. D. Mahesh Babu, AOR

Ms. Deepanwita Priyanka, AOR

Mr.   Abhinav Mukerji, AOR
Mr.   Akshay C. Shrivastava, Adv.
Ms.   Bihu Sharma, Adv.
Ms.   Pratishtha Vij, Adv.

Mr. Rishi Malhotra, AOR (NP)
                                  5

                   Mr. Manish Kumar, AOR
                   Mr. Harsh Choudhary, Adv.

                   Mr.   Mahfooz A. Nazki, AOR
                   Mr.   Polanki Gowtham, Adv.
                   Mr.   Shaik Mohamad Haneef, Adv.
                   Mr.   T. Vijaya Bhaskar Reddy, Adv.
                   Mr.   K.V. Girish Chowdary, Adv.
                   Ms.   Rajeswari Mukherjee, Adv.

                   Mr.   Ravinder S. Saini, Adv.
                   Mr.   Hitesh Kumar sharma, Adv.
                   Mr.   Akhileshwar Jha, Adv.
                   Ms.   Niharika Dwivedi, Adv.

                   Mr. D. Kumanan, AOR
                   Mr. sheikh Fakhruddin Kalia, Adv.

                   Mr. Sumeer sodhi, AOR
                   Mr. Prannoy J. Sebustian, Adv.
                   Mr. Dhruv Wadhawa, Adv.

                   Mr. Aviit Mani Tripathi, AOR
                   Mr. T.K. Nayak, Adv.
                   Ms. Marbiany K., Adv.

                   Mr. Nishe Rajen Shonker, AOR
                   Ms. Anu K. Joy, Adv.
                   Mr. Alim Anvar, Adv.

                   Mr.   Siddhash Kotwal, Adv.
                   Ms.   Ana Upadhyay, Adv.
                   Ms.   Manya Hasija, Adv.
                   Mr.   Akash Singh, Adv.
                   Mr.   Nihar Dhararadhikari, Adv.
                   Mr.   Nirnimesh Dube, AOR

                   Mr. Pukhrambam Ramesh Kumar, AOR
                   Mr. Karun Sharma, Adv.
                   Mr. Wahengbam Immanuel Meiei, Adv.

                   Mr.   Pradhuman Gohil, Adv.
                   Ms.   Taruna Singh Gohil, AOR
                   Ms.   Ranu Purohit, Adv.
                   Mr.   R. Vishnu Kumar, Adv.

         UPON hearing the counsel the Court made the following
                            O R D E R

We are informed that Mr. Rishi Malhotra, learned Amicus Curiae is in personal difficulty today.

6

Accordingly, hearing of these matters is deferred till 17.08.2022.

Our attention has been invited to the communication issued by the Under Secretary to the Government of India, Ministry of Education, Department of School Education and Literacy dated 10.06.2022 informing all the State Governments and Union Territories about the acceptance of the recommendation made by the Rehabilitation Council of India by the department and urging the concerned States/Union Territories to give effect to the said decision in right earnest and adhere to the direction given by this Court in judgment dated 28.10.2021. The communication reads thus:

"F.No.3-5/2021-IS.18 Government of India Ministry of Education Department of School Education & Literacy Shastri Bhawan, New Delhi Dated: 10th June, 2022 To,
1. Education Secretaries of all States and UTs
2. The Commissioner, Kendriya Vidyalaya Sangathan 18, Institutional Area, Shaheed Jeet Singh Marg, New Delhi- 110016
3. The Commissioner.
Navodaya Vidyalaya Samiti, B-15, Institutional Area, Sector 62, Noida, Uttar Pradesh 201 307 7 Subject: Compliance of judgment dated 28.10.2021 in the matter of W.P(C) 132 of 2016 titled as Rajneesh Kumar Pandey & Ors. vs. Union of India & Ors., before the Hon'ble Supreme Court of India—reg.
Sir/ Madam, I am directed to refer to the judgment dated 28.10.2021 of W.P(C) 132 of 2016 titled as Rajneesh Kumar Pandey & Ors. vs. Union of India & Ors., before the Hon 'ble Supreme Court of India wherein it directed Central Government to forthwith notify the norms and standards of pupil teacher ratio for special schools and also separate norms for special teachers who alone can impart education and training to Children with Special Needs (CWSN) in the general schools.

2. The Norms and Standards of Pupil Teacher Ratio (PTR) for special schools and also separate norms for special teachers who alone can impart education and training to CwSN in the general schools, as recommended by Rehabilitation Council of India (RCI). Department of Empowerment of Persons with Disabilities (DEPID). Government of India. have been accepted by this Department, and are detailed as under-

Pupil Teacher (Special Education Tencher) Ratio for Regular (Inclusive) School Levels Qualifications Recruitment Minimu Recommend Remark Process m No. ed PTR of Spl.

Ed.

                                                             Teacher
                                                             (s)
Foundatio Primary 1. D.Ed. in Special                                  10:1           Availabili
na        Level   Education from a                                     (Pupils with   ty of
I Stage           RCI Approved               Through                   disabilities   service of
(Pre-             Institute and              CTET/TET/N                enrolled and   special
school            possess a valid            TA                        special        education
Class             RCI                        Score+                    teacher)       teacher
1 &2)             CRR number                 Demonstra                                should be
                  or                         tion of Class                            mandator
Preparato              D.El.Ed. with a       room teaching One                        y even if
ry                     recognized            + Interview or (***)                     the
Stage                  qualification         as per the                               school
(Class                 (Certificate/Diplo    recruitment                              has one
3 10 5)                ma*)                  processw and                             student
                        from a RCI           apted from                               with
                       approved              time to time                             disability
                       institution
                       equivalent to
                       D.Ed. in Special
                       Education and
                       possess a valid
                       CRR number

                       2. Six-month
                       training of
                                                  8

                       teaching in cross
                       disability area in
                       inclusive education
                       (**)
Middle      Upper      1. B.Ed. in Special                    One       15:1 (Pupils
Stage       Primary    Education from a                       (***)     with
(Class 6 to +          RCI Approved                                     disabilities
8)          Seconda    Institute and                                    enrolled and
Secondary ry +         possess a valid                                  special
Stage       Higher     RCI and CRR                                      education
(Class 9 to Seconda    number                                           teacher)
12)         ry         or
                       B.Ed. With a
                       recognized
                       qualification
                       (Certificate/Diplo
                       ma*) from a RCI
                       approved
                       institution
                       equivalent to B.Ed.
                       in Special
                       Education and
                       possess a valid
                       RCI CRR number

                       2. Six-month
                       trainng of teaching
                       in cross disability
                       area in inclusive
                       education (**)


(*)      RCI makes effort to design and conduct such training programme through its approved

institution for in-service/pre-service general teachers.

(**) If the proposed programme (cross disability/top up courses being developed by RCI as on in service training is not available, the same may be dropped from the qualifications with a condition that those recruited with D.Ed./B.Ed. Special Education or equivalent qualifications have to compulsorily undergo aforesaid training as soon as the same is conducted.

(***) Note 1: One school and one (minimum) special education teacher norms remains intact, however, ahoc/special provision of ltinerant Special Education Teacher under special circumstances as per the PTR specified above may be done in cluster of schools in case of (i) adequate number of special education teachers are not available. (ii) school is a single teacher school having only one general education teacher. This may be done with the conditions that the allotment of (1) not more them 4 schools; (2) and distance between any 2 alloted schools should not to be more than 5 kilometers so that special education teacher gets the required time to provide necessary interventions at cach school level. The aforesaid condition of number of schools and distance covered shall remain intact till minimum of 50% of the PTR is maintained and, the special education teacher and schools make effort to bring more students with disabilities to classrooms to maintain required PTR. In case the minimum 50% of PR is not achieved, one by one nearby schools shall be added on till minimum 9 of 50% of PTR is achieved.

Note 2- In case of multi-level school (foundation to secondary stage) ad-hoc provision of one Special Education Teacher may be considered if the whole school has 10 or less than 10 students with disabilities.

(#) The parity of pay and service conditions should be adhered to for special education teachers as done for general education teachers as national and state levels.

3. Further RCI has given a Clarification regarding the types of disabilities as per RPwD Act, 2016 for which Special Educator is not required or can be addressed by trained General Teachers by specifying the names of disabilities. Out of 21 disabilities, currently Rehabilitation Council of India has standard training programmes in the following disabilities: Blindness, Low-vision, Hearing Impairment (deaf and hard of hearing). Intellectual Disability, Autism Spectrum Disorder, Cerebral Palsy, Specific Learning Disabilities, Speech and Language disability, Multiple Disabilities including deaf-blindness. Only sensitization and orientations are given in other areas of disabilities. As special educator can support other disabilities with sensitization and orientation training such as: Leprosy Cured persons, Locomotor Disability, Dwarfism, Mental Illness, Muscular Dystrophy, Chronic Neurological condition, Multiple Selerosis, Thalassemia, Haunophilia, Sickle Cell disease, Acid Attack victim and Parkinson's disease; hence trained general education teachers can be sensitized and oriented in the aforesaid disability areas besides other disabilities. RPwD Act (2016). Chapter 3.16. (iv) P. 11 demands that "provide necessary support individualized or otherwise in environments that maximise academic and social development consistent with the goal of full inclusion", hence the groups having other disabilities as mentioned may any time demand the services of special education teachers apart from the services of general education teachers in inclusive schools.

4. Regarding RCI recommendation contained in Note 2 (#) of para 2 above, i.e. "the parity of pay and service conditions should be adhered to for special education teachers as done for general education teachers at national and state levels", it is related to respective State Governments/ UT Administrations as Education being in the concurrent list of subjects. Therefore, State Governments/ UT Administrations may ensure.

5. RCI has also recommended and redefined the role of special teachers, while being a catalyst to empower children with disabilities special teachers will undertake the following role responsibilities for facilitating inclusive education:

i. Providing tips for making an inclusive school climate; culture and ethos where all systems from admission to assessments, teaching and evaluation are disability friendly. ii. Planning curriculum with reasonable accommodations, including adaptations and modifications as per individual and specific disability needs. iii. Collaborate with general teachers for certain skill based subjects or for activities which have small group instructions like cooperative learning, flipped classrooms and peer tutoring.
iv. Develop and create supplemental learning materials for specific students, including visual, manipulative, text, and technology resources. v. Undertake need assessment and examine student's special educational needs and progress 10 in classrooms and beyond within school hours.
vi. Collaborate with school counselor for monitoring and addressing grievances and prevent bullying of children with disabilities.
vii. Routinely check the functioning and maintenance of aids, appliances devices and assistive devices.
viii. Undertake parent support programs: connect parents to schools and vice versa. ix. Develop a buddy system/Divyangamitra by creating sensitization programs for peers. x. Identify talents, abilities and twice exceptionality in children with disabilities.

6. The outreach activities for special teachers are as under:

i. Undertake home visits and support home training programs. ii. Collaborate and liasoning with boards for assessments, certifications and UDID cards. iii. Conduct community sensitization programs and conduct surveys. iv. Undertake resource mobilization; for example arranging for device support, Braille books, interpreters services, arranging readers and scribe for children with disabilities. v. Communicating and advocating for the right students with disabilities.

7. The suggested activities for special teachers are as under:

i. Developing annual/monthly calendar of activities for inclusion. ii. Co-planning of lessons and providing tips for teaching children with disabilities Implementation of IEPs.
iii. Arranging for celebrations and workshops such as poster competitions, showcasing success stories and films glorifying abilities of children with disabilities for awareness and empowerment.
iv. Working with school council/School Development Management Committee (SDMC) School Management Committee (SMC) for inclusive education, community and parent volunteering activities.
v. Ascertaining felt needs of teachers, develop checklists or inclusive, experiential workshops, disability sensitizations etiquettes, family fair and 'Inclusion Mela'.

8. States Governments and UT Administrations may take further necessary action in the light of judgment dated 28.10.2021 of Hon 'ble Supreme Court and furnish the action taken 11 report to this Department by 25th June, 2022 to enable this department to submit compliance affidavit before Hon'ble Supreme Court of India.

Yours faithfully Sd/-

(Anil Gairola) Under Secretary to the Government of India Email: [email protected]"

[emphasis supplied] The highlighted portion of this communication be treated as directions given by this Court to the States/Union Territories in terms of this order.
The concerned States/Union Territories shall submit compliance report through Secretary, Government of India, Ministry of Education, Department of School Education and Literacy before the next date.
List on 17.08.2022.
(DEEPAK SINGH)                                                   (VIDYA NEGI)
COURT MASTER (SH)                                              ASSISTANT REGISTRAR