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 1, Cited by 1]

Calcutta High Court (Appellete Side)

Tapas Pal vs The State Of West Bengal & Ors on 14 March, 2014

Author: Debasish Kargupta

Bench: Debasish Kargupta

14.03.2014. 
  sn 
                                            W.P. No. 7407(W) of 2014 

                                                       Tapas Pal 

                                                        Versus 

                                       The State of West Bengal & Ors. 

                                                               
                      Mr. Sudipta Dasgupta                    ... For the Petitioner. 
                       
                      Mr. S. Dey                                   ..For the State  
                       
                                                                                       
                                                                                       
                      None  appears  on  behalf  of  the  respondents  school  service 

commission  in  spite  of  service  of  a  copy  of  this  writ  application  upon  them. Let the affidavit of service be kept on record.  

This  writ  application  is  filed  by  the  petitioner  assailing  the  clause  2(a)  of  the  "Public  Notice"  issued  by  the  respondents‐school  service  commission  under  Memo  No.  209/5277/CSCC/2014  dated  January 29, 2014. By virtue of the above notice, applications are invited  from the eligible candidates to appear in the "Teachers' Eligibility Test" 

for  appointment  of  teachers  of  classes  V  to  VIII  of  non‐government  aided educational institutions in the State of West Bengal. According to  the clause under reference pass graduate teachers for classes V to VIII  of the above institutions will be selected through "Teachers' Eligibility  Test" as per selection procedure as stated in the brochure. According to  the  petitioner,  he  is  eligible  for  participating  the  selection  process  for  the post of teachers in Physical Education for classes V to VIII of Non‐ Government Aided Educational Institution in the State of West Bengal.  The same and/or identical issue was taken up for consideration  in  the  matter  of  Sk.  Masud  Rahaman  vs.  The  State  of  West  Bengal  &  Ors.  (In  Re:  W.P.  No.3750  (W)  of  2014)  and  the  same was  disposed  of  on March 3, 2014.  
  The relevant portions of the above order are quoted below: 
"Having heard the learned Counsel appearing for the respective  parties  as  also  the  provisions  of  second  schedule  to  the  said  Regulation,  2001,  I find  that the  conditions  prescribed in clause 
(a)  of  Paragraph  2  of  the  Public  Notice  issued  under  Memo  No.209/5277/CSSC/ESTT/2014  dated  January  29,  2014  are  not  applicable  for  participation  in  the  selection  process  under  reference for  appointment of teachers in Physical  Education for  classes  V  to  VIII  of  the  Non‐Government  Aided  Educational  Institutions in the State of West Bengal. Therefore, the provisions  of  clause  (a)  of  paragraph  2  of  the  above  Public  Notice  dated  January  29,  2014  are  quashed  and  set  aside  so  far  as  the  candidates for the post of Teachers in Physical Education of the  non‐government  aided  educational  institutions  in  the  State  of  West Bengal are concerned. 

I make it clear that the eligible candidates for appointment to the  post  of  Assistant  Teachers  of  Physical  Education  for  class  V  to  VIII  of  non‐government  aided  educational  institutions  in  the  State  of  West  Bengal  are  not  under  obligation  to  participate  in  the  "Teacher  Eligibility  Test"  in  connection  with  the  selection  process  which  has  been  initiated  by  the  respondent‐School  Service  Commission  by  the  above  Public  Notice  dated  January  29, 2014. 

  The writ petition, is, thus, disposed of. 

   However, there will be no order as to costs. 

Urgent  photostat  certified  copy  of  this  order,  if  applied  for,  be  supplied to the parties, on priority basis."   

In  view  of  the  above  order  no  further  order  need  to  be  passed  in  this  writ  application  for  enabling  the  petitioner  to  participate  in  the  selection  process  under  reference  without  appearing in the Teachers Eligibility Test. 

With  the  above  observation,  this  writ  application  is,  thus,  disposed of. 

There will be, however, no order as to costs.  Urgent photostat certified copy of this order be supplied to  the parties, if applied for, subject to compliance with all necessary  formalities.  

 

(Debasish Kar Gupta, J.)