Himachal Pradesh High Court
& Tehsil Kotli vs State Of Himachal Pradesh Through on 11 November, 2022
Bench: Sabina, Sushil Kukreja
1
IN THE HIGH COURT OF HIMACHAL PRADESH AT SHIMLA
.
ON THE 11th DAY OF NOVEMBER, 2022
BEFORE
HON'BLE MS. JUSTICE SABINA
&
HON'BLE MR. JUSTICE SUSHIL KUKREJA
CIVIL WRIT PETITION No. 5709 of 2022
Between:-
NEEL KUMAR S/O SH. INDER SINGH, R/O VPO
& TEHSIL KOTLI, DISTRICT MANDI, HP, AGED
ABOUT 38 YEARS.
....PETITIONER
(BY MR. G.R. PALSRA,ADVOCATE)
AND
1. STATE OF HIMACHAL PRADESH THROUGH
PRINCIPAL SECRETARY (EDUCATION) TO THE
GOVERNMENT OF HIMACHAL PRADESH,
SHIMLA-2;
2. DEPUTY DIRECTOR ELEMENTARY EDUCATION,
MANDI, DISTRICT MANDI, HP;
3. BLOCK ELEMENTARY EDUCATION OFFICER,
SAIGALOO, TEHSIL KOTLI, DISTRICT MANDI,
HIMACHAL PRADESH;
4. SELECTION COMMITTEE PART TIME MULTI
TASK WORKER OF GOVT. CENTER PRIMARY
SCHOOL KOTLI, TEHSIL KOTLI, DISTRICT
MANDI, HP THROUGH ITS CHAIRMAN SUB
DIVISIONAL OFFICER (CIVIL) TEHSIL KOTLI,
DISTRICT MANDI, HP;
::: Downloaded on - 11/11/2022 20:32:18 :::CIS
2
5. SMT. BIMLA DEVI WD/O SH. LAKSHMI DASS,
R/O VILL. GHARWAN, PO & TEHSIL KOTLI,
DISTRICT MANDI, HP PRESENTLY WORKING
.
AS PART TIME MULTI TASK WORKER IN GOVT.
CENTER PRIMARY SCHOOL KOTLI, TEHSIL
KOTLI, DISTRICT MANDI, HP.
....RESPONDENTS
(MR. GAURAV SHARMA & MS. DIVYA SOOD,
DEPUTY ADVOCATES GENERAL, FOR R-1 TO R-4
MR. ARUSH MATLOTIA, ADVOCATE FOR R-5.)
This 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 reliefs:-
"i. That in view of the above mentioned facts and circumstances, the present writ petition may kindly be allowed and the appointment and selection of respondent No.5 as Part Time Multi Task Worker in Govt. Center Primary School Kotli,Tehsil Kotli, District Mandi, HP contained in Annexure P-8 may kindly be quashed and set aside by issuing a writ of certiorari;
ii. That the respondents No.1 to 4 may kindly be directed to offer appointment to the present petitioner as Part Time Multi Task Worker in Govt. Center Primary School Kotli, Tehsil Kotli, District Mandi, HP by issuing a writ of mandamus."::: Downloaded on - 11/11/2022 20:32:18 :::CIS 3
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 Additional District Magistrate (ADM) of the district within 15 days of the selection/appointment. In the present case, the result was declared in the month of June/July, 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 (ADM), Mandi, District Mandi, 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.
3. Rule-19, provided vide Addendum dated 25 th August, 2022, 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:
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 ::: Downloaded on - 11/11/2022 20:32:18 :::CIS 4 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 (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 (ADM), Mandi, District Mandi, 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, also stand disposed of.
(Sabina) Judge (Sushil Kukreja ) Judge November 11, 2022 (Guleria) ::: Downloaded on - 11/11/2022 20:32:18 :::CIS