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 0]

Himachal Pradesh High Court

Shimla vs State Of Himachal Pradesh on 2 September, 2022

Bench: Sabina, Sushil Kukreja

                             1




    IN THE HIGH COURT OF HIMACHAL PRADESH AT SHIMLA
            ON THE 2nd DAY OF SEPTEMBER, 2022
                         BEFORE




                                                          .
               HON'BLE MS. JUSTICE SABINA,





                             &
           HON'BLE MR. JUSTICE SUSHIL KUKREJA





               CIVIL WRIT PETITION NO.5039 of 2022

         Between:-





         SANGEETA DEVI, WIFE OF LATE
         SHRI KAMLESH KUMAR, AGED
         ABOUT 34 YEARS, RESIDENT OF
         VILLAGE BHARARI, POST FFICE
         BHALU, TEHSIL KUPVI, DISTRICT

         SHIMLA, H.P.                                ....PETITIONER

         (BY MR. AJEET SINGH SAKLANI,
         ADVOCATE)


         AND

    1.   STATE OF HIMACHAL PRADESH,
         THROUGH ITS PRINCIPAL




         SECRETARY (EDUCATION) TO
         THE GOVERNMENT OF





         HIMACHAL PRADESH.
    2.   DIRECTOR OF ELEMENTARY
         EDUCATION, HIMACHAL





         PRADESH, SHIMLA, H.P.
    3.   BLOCK ELEMENTARY
         EDUCATION OFFICER, KUPVI,
         TEHSIL KUPVI,
         DISTRICT SHIMLA, H.P.
    4.   SUB DIVISIONAL OFFICER
         (CIVIL), KUPVI, TEHSIL KUPVI,
         DISTRICT SHIMLA, H.P.
    5.   SHRI NARAYAN DUTT, SON OF
         SHRI ROOP SINGH, RESIDENT OF
         VILLAGE BHARARI, POST OFFICE
         BHALU, TEHSIL KUPVI, DISTRICT




                                         ::: Downloaded on - 03/09/2022 20:13:58 :::CIS
                                     2


         SHIMLA, H.P.                                   ....RESPONDENTS

        (MR. ASHOK SHARMA,
        ADVOCATE GENERAL WITH
        MR. ASHWANI SHARMA,
        ADDITIONAL ADVOCATE




                                                                  .
        GENERAL, FOR R-1 TO 6)





    ______________________________________________________

                 This 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 a writ of certiorari may very kindly be issued to the respondent department, whereby the selection/appointment of the private respondent No.5 to the post of Part Time Multi Task Worker (PTMTW) in Government Primary School Kalal, Education Block Kupvi, District Shimla, H.P., may kindly be quashed and set aside, being illegal and arbitrary.
(ii) That writ in the nature of mandamus may kindly be issued, whereby directing the respondent department to appoint/select the petitioner as Part Time Multi Task Worker (PTMTW) in Government Prmary School Kalal, Education Block Kupvi, District Shimla, H.P."
::: Downloaded on - 03/09/2022 20:13:58 :::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 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, 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.

3. Rule-19, provided vide Addendum dated 25th 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:
::: Downloaded on - 03/09/2022 20:13:58 :::CIS 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 (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.

::: Downloaded on - 03/09/2022 20:13:58 :::CIS 5

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.

.

6. Pending miscellaneous application(s), if any, shall also stand disposed of.







                                                        ( Sabina )
                                                          Judge


                                                   ( Sushil Kukreja )
    September 02, 2022                                 Judge


         (Yashwant)







                                               ::: Downloaded on - 03/09/2022 20:13:58 :::CIS