Himachal Pradesh High Court
Sunni vs State Of Himachal Pradesh on 14 October, 2022
Bench: Sabina, Satyen Vaidya
1
IN THE HIGH COURT OF HIMACHAL PRADESH AT SHIMLA
ON THE 14th DAY OF OCTOBER, 2022
BEFORE
.
HON'BLE MS. JUSTICE SABINA
&
HON'BLE MR. JUSTICE SATYEN VAIDYA
CIVIL WRIT PETITION No.4498 of 2022
Between:-
JOGINDRA DEVI, W/O LATE
SH. NARENDER KUMAR,
RESIDENT OF VILLAGE KOTHI,
POST OFFICE OGLI, TEHSIL
SUNNI, DISTRICT SHIMLA, H.P. ......PETITIONER
(BY MR. SURENDER SHARMA,
ADVOCATE)
AND
1. STATE OF HIMACHAL PRADESH
THROUGH THE SECRETARY
(EDUCATION) TO THE GOVERNMENT OF
HIMACHAL PRADESH, SHIMLA-2,
2. THE DIRECTOR ELEMENTARY EDUCATION,
HIMACHAL PRADESH, SHIMLA-171001.
3. THE DEPUTY DIRECTOR ELEMENTARY
EDUCATION, SHIMLA, DISTRICT SHIMLA,
H.P.
4. THE SUB DIVISIONAL OFFICER (CIVIL)
SHIMLA RURAL-CUM- CHAIRMAN,
SELECTION COMMITTEE, PART-TIME
MULTI-TASK WORKERS, DISTRICT
SHIMLA, HIMACHAL PRADESH.
5. THE BLOCK ELEMENTARY EDUCATION
OFFICER, SUNNI, TEHSIL SUNNI,
DISTRICT SHIMLA, H.P.
6. SCHOOL MANAGEMENT COMMITTEE
THROUGH ITS PRESIDENT, GOVT.
::: Downloaded on - 14/10/2022 20:04:14 :::CIS
2
PRIMARY SCHOOL, OGLI, TEHSIL SUNNI,
DISTRICT SHIMLA, HIMACHAL PRADESH.
7. HARISH KUMAR, S/O SH. MAHENDER LAL,
RESIDENT OF VPO OGLI, TEHSIL SUNNI,
DISTRICT SHIMLA, H.P. ......RESPONDENTS
.
(BY MR. ANIL JASWAL, ADDITIONAL
ADVOCATE GENERAL, FOR R-1, R-2 & R-3,
MR. AJAY SIPAHIYA, ADVOCATE, FOR R-2)
___________________________________________________
This Civil Writ Petition coming on for admission this day, Hon'ble
Ms. Justice Sabina, passed the following:
ORDER
Petitioner has filed the petition under Article 226 of the Constitution of India, seeking following relief(s):-
"(i) That the impugned Annexure-P4, dated 28.06.2022, may kindly be quashed and set aside to the extent, whereby respondent No.7 has been selected for the post of Part-Time Multi Task Worker at GCPS Ogli;.
(ii) That the respondent No.4 may kindly be directed to undertake the selection process for the post of Part-
Time Multi Task Worker at GCPS Ogli afresh and to award full 8 marks to the petitioner on account of her belonging to the same ward (Kothi) of Gram Panchayat Ogli in which GCPS Ogli is located and thereafter to offer appointment to the petitioner as Part-Time Multi Task Worker."
2. Learned counsel for the petitioner has submitted that now vide Addendum dated 25th August, 2022, Rule-19 has been added to the Policy and as per the said rule, appeal can be filed before the ::: Downloaded on - 14/10/2022 20:04:14 :::CIS 3 Additional District Magistrate (ADM) of the District within 15 days of the selection/appointment. In the present case, the result was declared on 22.6.2022. Hence, the petitioner would not be able to .
avail the benefit of newly added Rule-19. Learned counsel has further submitted that the petitioner will approach the Additional District Magistrate, Shimla, by way of an appeal within 15 days from today and the same should not be rejected by the competent authority on the ground that it is time barred as the Rule 19 has been incorporated on 25th August, 2022.
Rule-19, provided vide Addendum dated 25th August, 2022,
3. reads as under:-
" ADDENDUM In partial modification of this Department's Notification No. EDN-C-B(1)2/2019 dated 16th July, 2020 (as updated upto 11th March, 2022), the Governor, Himachal Pradesh is pleased to add "Rule-19 Appellate Authority" in the Part Time Multi Task Workers Policy, 2020 as under:
19. Appellate Authority.
4 The appeal in respect of complaints relating to PTMTW selection/appointment etc. should be made to the Additional District Magistrate (ADM) of the district within 15 days of the selection/appointment. The appeal will be considered by the Additional District Magistrate (ADM) of the district and disposed off within 30 days from its receipt with suitable directions. If the complainant is not satisfied with the outcome, then he/she may file an appeal with the Director of Higher/Elementary Education, as the case may be, within 15 days from the decision of the Additional District Magistrate ::: Downloaded on - 14/10/2022 20:04:14 :::CIS 4 (ADM). The appellate authority may dispose off the appeal within 60 days after hearing the appellant.
By Order Devesh Kumar, IAS .
Pr. Secretary (Education) to the Government of Himachal Pradesh."
4. Keeping in view the submissions made by learned counsel for the petitioner, we deem it appropriate to dispose of the writ petition by permitting the petitioner to approach Additional District Magistrate, Shimla, by way of an appeal within 15 days from today and the said authority will dispose of the appeal in terms of Rule 19, provided vide Addendum dated 25th August, 2022.
5. It is clarified that the appeal filed by the petitioner would not be rejected on the ground of delay, but would be disposed of on merits.
Pending miscellaneous application(s), if any, shall also stand disposed of.
( Sabina ) Judge ( Satyen Vaidya) Judge October 14, 2022 (ks) ::: Downloaded on - 14/10/2022 20:04:14 :::CIS