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 10, Cited by 0]

Gauhati High Court

Page No.# 1/16 vs The State Of Assam And 5 Ors on 15 July, 2025

                                                              Page No.# 1/16

GAHC010201272023




                                                         2025:GAU-AS:9109

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

                         Case No. : WP(C)/5327/2023

         TARUN GOGOI
         S/O LATE GAYANATH GOGOI, R/O NA-MATI JOYKHAMDONG GAON, P.O.-
         NAZIRA, P.S.-NAZIRA, DIST-SIBSAGAR, ASSAM, PIN-


         VERSUS

         THE STATE OF ASSAM AND 5 ORS
         REPRESENTED BY THE SECRETARY TO THE GOVERNMENT OF ASSAM,
         DEPARTMENT OF SCHOOL EDUCATION (ELEMENTARY), DISPUR,
         GUWAHATI-781006

         2:THE DIRECTOR
          ELEMENTARY EDUCATION
         ASSAM
          KAHILIPARA
          GUWAHATI-781019

         3:THE DISTRICT ELEMENTARY EDUCATION OFFICER (DEEO)
          SIBSAGAR
          SIBSAGAR
         ASSAM
          PIN-785640

         4:THE COMMISSIONER AND SECRETARY TO THE GOVERNMENT OF
         ASSAM
          FINANCE DEPARTMENT
          DISPUR
          GUWAHATI-781006

         5:THE ACCOUNTANT GENERAL (A AND E)
          BAMUNIMAIDAM
          BELTOLA
          GUWHATI-28
                                                                         Page No.# 2/16


            6:THE DIRECTOR OF PENSION
             HOUSEFED
             DISPUR
             GUWAHATI-0

Advocate for the Petitioner   : MR. S U AHMED, MS R R CHOUDHURY,MR A HAWARI

Advocate for the Respondent : SC, ELEM. EDU, GA, ASSAM,SC, AG,SC, FINANCE




                                   BEFORE
                      HONOURABLE MR. JUSTICE ROBIN PHUKAN

                                        ORDER

Date : 15.07.2025 Heard Mr. S.U. Ahmed, learned counsel for the petitioner. Also heard Mr. B. Talukdar, learned standing counsel for the respondent Nos. 1, 2 and 3; Mr. B. Gogoi, learned standing counsel for the respondent No. 4; Mr. D. Das, learned counsel appearing on behalf of Mr. B. Sarma, learned standing counsel for the respondent No. 5; and Ms. K. Phukan, learned Government Advocate for the respondent No. 6.

2. In this petition, under Article 226 of the Constitution of India, the petitioner has prayed for issuing direction to the respondent authorities to release his arrear salary with effect from March, 2015 till his retirement on 31.01.2021, and also to direct the respondent authorities to release the pensionary benefits as well as his monthly pension.

3. The background facts, leading to filing of the present petition, are briefly stated as under:

"The petitioner was appointed as Stipendiary Teacher on 16.09.1995, following all rules and regulations under OBB (Operation Black Board) Page No.# 3/16 scheme, and the said posts were created, vide Govt. Order No. PMA.158/94, dated 18.01.1995, in the district of Sivasagar, Assam. Thereafter, the petitioner had completed Basic Training Course and consequent upon completion of Basic Training, he was allowed to draw regular scale of pay w.e.f. 12.06.2001, vide order dated 03.01.2002. Thereafter, vide order dated 02.09.2006, altogether 610 numbers of posts under Nazira Sub-Division in the Sivasagar district was sanctioned for temporary retention out of 2752 posts of primary school teachers w.e.f. 01.03.2006 to 28.02.2007. Thereafter, the then Deputy Inspector of Schools, Nazira, vide communication dated 12.11.2007, submitted the proposal for permanent retention of L.P. teachers against Govt. Order No. PMA.158/94, dated 18.01.1995, and in the said incumbency list of 610 posts, the name of the petitioner appeared at Serial No. 486.
Thereafter, all of a sudden, from March, 2012, the salary of the petitioner, including many others, were stopped citing the reason that they were appointed beyond budget allotted post in excess. Thereafter, the petitioner lodged a complaint, upon which an enquiry was conducted by Deputy Secretary to the Govt. of Assam, Elementary Education Department, wherein it was directed to Director of Elementary Education, Assam to submit a report as to why the name of petitioner was included within the 1528 excess L.P. School Teachers, under Nazira Sub-Division in Sivasagar district, whereas, as per record/report, the petitioner was appointed against sanctioned post, vide Govt Order No. PMA.158/94, dated 18.01.1995. Then due to non receipt of salary, the petitioner approached this Court by filing WP(C) No.188/2013, and this Court, vide order dated 06.05.2014, directed to release the current salary within a Page No.# 4/16 period of one month, and arrear salary within a period of three months, and also directed to complete the enquiry pursuant to letter dated 09.05.2012. Thereafter, in compliance of the order passed in WP(C) No.188/2013, the arrear salary from 31.03.2012 to 28.02.2015, was released vide order dated 19.05.2015. But, thereafter, till his retirement on 31.01.2021, neither had he received the arrear salary nor he received the pensionary benefits. Even his monthly pension also has not been released. Though the petitioner had made several requests to release the salary and pension, the same failed to evoke any response. Being aggrieved, the petitioner has approached this Court by filing the present petition with the prayer as aforesaid."

4. The respondent No.2 has filed affidavit-in-opposition, wherein a stand has been taken that though the petitioner claims that he was appointed pursuant to an interview, however, the petitioner has failed to substantiate the said claim by annexing any documents in support of genuineness of his appointment, and that the petitioner was appointed without any selection process by the then Deputy Inspector of Schools against non-existent post dehors the Rules. It is an admitted fact that upon completion of Junior Basic Training, the petitioner was allowed to draw regular scale of pay, however, due to shortage of budget allotted post, the salary of the petitioner was stopped since August, 2006, as the petitioner was appointed against non-existent post, and in fact, the petitioner as well as many other teachers were appointed across the State during 1989 and from 1991 to 2001, without following proper procedure against non-existent posts, which came to notice of the Government when it was detected that the number of incumbents were more than the total sanctioned/budget allotted posts.

Page No.# 5/16 4.1. It is also stated that the Government had created 1528 numbers of supernumerary posts under Sivasagar district as a whole as per order of this Court in a batch of writ petitions, vide letter Νο. ΑΕΕ.566/2008/138, dated 21.01.2009, and temporary retention and budget allocation in respect of 1476 numbers of post out of 1528 numbers of post was accorded by the Government for the period up to 28.02.2012, and as such, these excess teachers along with the petitioner got his salary up to February, 2012, and thereafter, this Court was pleased to direct the Education Department to take a call in the matter of regularization of irregular/illegal teachers, and accordingly, in terms of the order dated 02.03.2010, passed by this Court in WP(C) No. 1048/2004, the Education Department placed the matter of regularization of illegal/irregular teachers before the Cabinet in its meeting held on 26.02.2011. It is also stated that thereafter, the Education Department proposed to constitute a Screening Committee to examine the validity of the appointments of the teachers who were claiming regularization and for releasing salary, and accordingly, vide O.M. dated 15.11.2011, a Screening Committee was constituted to examine the cases of irregularly/illegally appointed teachers, so as to take a decision for their regularization and entitlement of salary or otherwise, and thereafter, the Director of Elementary Education, Assam invited applications from these irregularly/illegally appointed teachers during the year 1991-2001, throughout the State vide advertisements dated 01.02.2012 and 04.02.2012 in local newspapers. Thereafter, applications were received from irregularly/illegally appointed teachers throughout the State, who were appointed during the year 1989 and 1991 to 2001, and after preliminary examination, at Directorate level, total 12085 numbers of applications were found in order and the same were submitted to the Government for final verification. It is further stated that Page No.# 6/16 thereafter, the Elementary Education Department, vide notification dated 04.06.2014, constituted five screening committees, headed by the Divisional Commissioners concerned and Principal Secretaries of Sixth Schedule area and BTC, to examine these applications and the report of the preliminary committee, and thereafter, the Screening Committees verified all the applications and submitted their reports with recommendations/views to the Government for further action. However, due to complaints from various corner, the Government directed for re-verification, in respect of some of the districts, and that the respective Screening Committees, after causing re-verification, submitted their reports to the Government and after verification of the reports of the Divisional Screening Committees, identified the following categories of teachers:

Category 1 - Recommended and working till date - 136. Category 2 - Recommended but discontinued jobs - 250. Category 3 - Not recommended but working till date - 8470. Category 4 - Not recommended and discontinued jobs - 2900.
4.2. It is stated that thereafter, a discussion was held between the then Minister of Education and the Teacher Association of irregular/illegal teachers, and as per decision of the meeting and as per suggestion of the then Minster of Education, the Department had proposed to take a decision to solve the problem of these irregularly/illegally appointed teachers subject to approval of the Cabinet, and accordingly, a departmental committee was formed by the Government to verify salary status and qualification of those three categories of illegal/irregular appointees, and thereafter, the committee has prepared the following three lists:
Page No.# 7/16 List-1: The teachers who have received salaries at some point of time and having JBT/D.El.Ed.
(The numbers of teachers included in the List-1 is 1574.) List-2: The teachers who received salaries at some point of time but not having JBT/D.El.Ed.
(The numbers of teachers included in the List:2 is 2960.) List-3: The teachers who neither received salaries nor qualified the training i.e. JBT/D.El.Ed.
(The numbers of teachers included in the List-3 is 7250.) 4.3. It is stated that thereafter, on the basis of the above lists and after views of various Departments, it was decided to resolve the issue of illegal/irregular appointment by way of preparation of a Cabinet Memorandum for placing it before the Cabinet, wherein:-
(a) Approval was sought for accommodating those teachers who have received salary up to 2007 and have successfully completed the Junior Basic Training/D.EL.Ed course by certain personal/supernumerary posts with prospective effect from the date of approval of the Cabinet. Those posts will cease to exist as and when the incumbent retires from service. (i.e., List-1 as Teacher)
(b) Approval was sought, for those who received salaries up to 2007 but have not acquired the professional qualification before 2011, their job can only be accommodated as tutor with prospective effect from the date of approval of the cabinet. (i.e. List-2 as Tutor) 4.4. It is stated that thereafter, 1528 numbers of supernumerary posts were Page No.# 8/16 created by the Government, vide letter No. ΑΕΕ.566/2008/138-A, dated 21.01.2009 and the temporary retention and budget allocation in respect of 1476 posts accorded by the Government for the period up to 29.02.2012, vide letter dated 23.03.2012, and that the petitioner had received his monthly salaries up to February 2015, as per Government order dated 19.05.2015, and the permanent retention of 666 numbers of OBB teachers were sanctioned against Government Order No. PMA.158/94, dated 21.05.2015, for the period 2015-16, and the name of the petitioner was not included and identified as excess number of teacher. It is also stated that the petitioner was illegally appointed by the then Deputy Inspector of Schools without any selection process against non-existent posts dehors the Rules i.e. Rule 3 of the Assam Elementary Education (Provincialisation) Rules, 1977. Under such circumstances, it is contended to dismiss this petition.

5. The respondent No. 1 has also filed affidavit-in-opposition, wherein similar stand has been taken like the respondent No. 2.

6. Mr. Ahmed, learned counsel for the petitioner submits that the petitioner was appointed as Stipendiary Teacher on 16.09.1995, and after completion of Basic Training, he was allowed to draw regular scale of pay w.e.f. 12.06.2001, vide order dated 03.01.2002. Mr. Ahmed also submits that the petitioner had received salary up to March, 2012 and thereafter, suddenly the payment of salary was stopped, and he filed several representations, but the same failed to evoke any response. Mr. Ahmed further submits that thereafter, enquiry was carried out and posts were sanctioned, but nothing was done in respect of the claim of the petitioner, for which the petitioner filed WP(C) No. 188/2013, before this Court and pursuant to the order passed in the aforesaid writ petition, he received salary up to 28.02.2015, and thereafter, again his Page No.# 9/16 salary was stopped and again WP(C) No. 3628/2016, was filed and in the meantime, the petitioner had retired on superannuation on 03.01.2021, without salary and pensionary benefits. Mr. Ahmed further submits that the action of the respondent authorities is illegal and arbitrary and it violates the right of the petitioner guaranteed under Article 14, 16 and 21 of the Constitution of India.

6.1. Mr. Ahmed also submits that as per respondent authorities own documents, the petitioner herein is entitled to be regularized in service and other consequential benefits.

6.2. In support of his submission, Mr. Ahmed has referred to the following decisions:

(i) Smti Hiranya Bhuyan vs. State of Assam and Ors., reported in 2017 (1) GLT 139.
(ii) Rajesh Kumar Ghosh and Ors. vs. State of Assam and Ors., reported in 2017 (3) GLT 594.

7. Per contra, Mr. Talukdar, learned standing counsel for the respondent Nos. 1, 2 and 3 submits that the petitioner was illegally appointed without following any procedure prescribed under Rule 3 of the Assam Elementary Education (Provincialisation) Rules, 1977, and a detailed enquiry was conducted, and that the name of the petitioner finds no mention in the List-1, which was approved by the Cabinet. Mr. Talukdar also submits that in view of the decision of this Court in the case of Harendra Chandra Nath and Ors. vs. State of Tripura and Ors., reported in 2013 (2) GLT 1094, the petitioner cannot claim the benefit of his salary as three years already elapsed, and therefore, it is contended to dismiss this petition.

8. Having heard the submissions of learned counsel for both the parties, I Page No.# 10/16 have carefully gone through the petition and the documents placed on record, and also perused the decisions referred by learned counsel for both the parties, and I find substance in the submission of Mr. Ahmed, learned counsel for the petitioner.

9. It is not in dispute that the petitioner was appointed as Stipendiary Teacher on 16.09.1995, as per the regulations under OBB Scheme against 610 numbers of posts created by the Government, vide Government Order No. PMA.158/94, dated 18.01.1995, and the name of the petitioner appeared at Serial No. 486 against the aforementioned 610 number of posts.

10. It is also not in dispute that the petitioner, having been so appointed, had undergone Basic Training Course, and on successful completion of said course, the petitioner was allowed to draw regular scale of pay w.e.f. 12.06.2001, vide order dated 03.01.2002. Further, it is not in dispute that the petitioner had received salary up to March, 2012 and thereafter, his salary was again stopped. And thereafter, he approached this Court by filing WP(C) No. 188/2013, and this Court, vide order dated 06.05.2014, directed to release the current salary within one month and arrear salary within three months and also directed to complete the enquiry, which was contemplated by the respondent authority, pursuant to the letter dated 09.05.2012.

11. It appears that thereafter, pursuant to the order of this Court in WP(C) No. 188/2013, dated 06.05.2014 the respondent authority has created supernumerary posts. And the petitioner's name appeared at Sl. No. 15 of the list (Annexure-12, page 58 of the petition), and even as per clause (a) of the Cabinet Memorandum also, the petitioner is entitled to be regularized as he had received salary up to 2007 and onwards, and he had also completed JBT/D.El.Ed.

Page No.# 11/16 11.1. It is also not in dispute that the petitioner had retired on 31.01.2021 without receiving salary and other pensionary benefits. He returned home with empty hand after rendering his service for more than 25 years.

11.2. And under such circumstances, the stand taken by the respondents herein appears to be unsustainable. After availing his service till his retirement on 31.01.2021, now the respondent authority, in a welfare state like ours, cannot deny his legitimate claim of salary. And this denial amounts to violation of his right guaranteed under Article 14, 16 and 21 of the Constitution of India.

12. Though, the respondent authorities had taken a stand that the petitioner was appointed illegally by the then Deputy Inspector of Schools against non- existent posts, and that his name was not included and identified as excess teachers and such contention appears to be unsustainable in view of the statement and averments made in the petition and the documents placed on record by the petitioner. It appears that Annexure No. 1 is the order dated 10.10.1995 of creation of 612 post of Teachers under Nazira Sub-Division and Annexure No. 2 is the Order of Appointment of the petitioner and Annexure No.- 3 is the Order dated 03.01.2002, regarding grant of regular scale of pay to the petitioner and Annexure No. 4, the letter dated 01.09.2006, by which sanction was accorded by the Secretary to the Government of Assam, Education Department for temporary retention of 6251 posts for L.P. School teachers, which were within 8153 numbers of post originally created under OBB Scheme vide order dated 18.01.1995.

12.1. And as per Annexure-No.5, a letter dated 02.09.2006, issued by the Director of Elementary Education, Assam indicates that 2752 numbers of posts of Primary Schools teachers were retained and out of the same 610 numbers of post were allotted to Nazira Sub-Division. Thereafter, the Deputy Inspector of Page No.# 12/16 Schools, Nazira has submitted the proposal, vide his letter dated 12.11.2007 Annexure No.6, for retention of 610 numbers of post created by Government order dated 18.01.1995, and the name of the present petitioner appears at Sl.No.486 (SIC-366) of the incumbency list, Annexure-7.

12.2. It also appears that on identification of some teachers appointed excess than the budget allotted posts, the Government of Assam had appointed Justice (Retired) S.K. Kar Commission to enquire the matter and the Commission accordingly, on completion of enquiry had submitted report and the name of the petitioner finds no mention in the report wherein the excess teachers were identified for his appointment under OBB Scheme against the sanctioned posts vide Govt. Creation No. PMA.158/94, dated 18.01.1995. It also appears that the respondent authority has mingled the petitioner with the excess teachers appointed. Accordingly the petitioner and one Bhanu Gogoi and others had filed a representation to the Commissioner and Secretary to the Government of Assam regarding non receipt of their salary and that the petitioner along with others were illegally brought in the category of excess appointees in Nazira Sub- Division in Sivsagar District. The said representation was forwarded to the Director of Elementary Education vide letter dated 20.02.2012, Annexure No. 8, to examine the matter and to submit a report.

12.3. Accordingly, the Director, Elementary Education had submitted his report and on receipt of the report, the Deputy Secretary to the Govt. of Assam vide his letter dated 09.05.2012 -Annexure No.9, asked to submit factual details as to why the name of the petitioners were included in the list of 1528 numbers of excess teachers under Deputy Inspector of Schools, Nazira Sub-Division, since as per record, all the petitioners were appointed against sanctioned posts created vide Govt. Order No. PMA.158/94 dated 18.01.1995. The letter dated Page No.# 13/16 17.05.2012, Annexure-No.10, had asked the District Elementary Education Officer, Sivasagar to submit a report as to how the petitioners' names were includes in the list of 1528 numbers of teachers while they were appointed against 610 numbers of sanctioned posts.

12.4. But, the enquiry so directed vide Annexure-No.9 had failed to evoke any response. It also appears that the petitioner then filed WP(C) No. 188/2013, before this Court and pursuant to the order passed in the aforesaid writ petition, he received salary up to 28.02.2015, and thereafter, again his salary was stopped. The petitioner then with some similarly situated persons had again filed WP(C) No. 3628/2016, and the same was disposed of vide order dated 28.04.2017, directing that in view of the order dated 06.05.2014 in WP(C) No. 188/2013 the respondent authority shall continue to pay the arrear and current salary to the petitioner till a contrary decision is taken by the respondent authorities.

12.5. Notably, the respondent authorities had not disputed any of the documents as mentioned above as Annexure No.1 to 10. The statements and averments so made in the petition also remained undisputed. In the given factual scenario, the doctrine of non-traversal can be invoked herein this case that failure to traverse a pertinent plea allows the court to infer its admission, as provided in the Order VIII Rule 5 CPC. Reliance on the judgment to apply the doctrine of non-traverse is made in the case of (1) Controller of Court of Ward, Kolhapur & Anr. V. G.N. Gharpade , reported in AIR 1973 Supreme Court 627, and also on a decision passed by (2) Gobinda Chandra Das v. State of West Bengal, reported in 1989 (2) CAL LT (HC) 63.

13. It is also worth mentioning in this context that similarly situated teachers Page No.# 14/16 of Nazira Sub-Division of Sivasagar district had also filed one writ petition being WP(C) No. 847 of 2007 for issuing direction for payment of salary and allowances and a Division Bench of this Court vide order dated 19.05.2010 directed the respondent No. 2 to 7 of the said petition to pay arrear/dues with effect from 01.12.2009 to 30th April, 2010 shall be paid to the concerned and all other teachers within one month from today, i.e. 19.05.2010, and the Government and its officers shall ensure payment of monthly salary to the teachers latest by 15th of each succeeding months.

13.1. In the said judgment it was also observed that the requirement of food, clothing and shelter are the basic requirements for all concern whatsoever they are to maintain the family and standard of life. The respondent in our opinion cannot be allowed to say that because of budgetary provisions or for some reason akin to that they are unable to pay the salary. In the democratic setup, every person is entitled to his rightful right. The Government or any other authority, which is entitled to maintain the constitutional provision, cannot be allowed to say that they are not in a position to make the payment of the salary.

13.2. It is a fact that the petitioner was not party in the said writ proceeding. But, he is similarly situated with the petitioners in the said writ proceeding and all of them belongs to Nazira Sub-Division of Sivasagar district. Therefore, the petitioner is also entitled to avail the benefit of the directions, so issued to the respondent authorities of the said petition, to ensure payment of monthly salary to the teachers latest by 15 th of each succeeding months. It is also well settled that all persons similarly situated should be treated similarly. (See:- State of Karnataka and Others vs. C. Lalitha reported in (2006) 2 SCC 747.)

14. Thus, I find sufficient merit in the submission of Mr. Ahmed, the learned Page No.# 15/16 counsel for the petitioner. And the decisions referred by him in (i) Smti Hiranya Bhuyan(supra) and (ii) Rajesh Kumar Ghosh (supra) also strengthened his submission. On the other hand, I find the submission of Mr. Talukdar, the learned standing counsel for the respondent authorities, devoid of substance and accordingly, the same stands overruled. I have also gone through the decision referred by Mr. Talukdar in Harendra Chandra Nath (supra) and I find that the proposition of law, laid down in the said case, is not applicable to the given facts and circumstances of the case in hand.

15. In the result, this Court finds sufficient merit in this petition. And accordingly, the same stands allowed. By a mandamus of this Court the respondent authorities are directed as under:-

(i) to release the arrear salary of the petitioner, with effect from the month of March, 2015 till his retirement on 31.01.2021, and
(ii) to release the other consequential benefits, including his monthly pension.

16. Further, in the given facts and circumstances on the record, there appear to be special equities, in favour of the petitioner, which would justify the grant of such interest upon the arrear salary and pension, although there is no provision in law for such grant. Thus, on equitable consideration, and also relied upon a decision of Hon'ble Supreme Court in Union of India & Ors v. Dr. J.K Goel, reported in 1995 SCC Supl. (3) 161, this Court is inclined to direct the respondent authorities to pay interest @ 6% per annum, from the month of March, 2015, upon the entire amount of salary as well as pension from the due dates, till the payment being made to the petitioner.

17. The aforementioned exercise shall be carried out within a period of Page No.# 16/16 three months, from the date of receipt of certified copy of this order. The petitioner shall obtain a certified copy of this order and place the same before the respondent authorities within a period of one week from today.

18. In terms of above, this writ petition stands disposed of.

JUDGE Comparing Assistant