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 4, Cited by 1]

Gauhati High Court

Dr. Rajashree Singh Acharjee vs The State Of Assam And Ors on 29 August, 2017

Author: Achintya Malla Bujor Barua

Bench: Achintya Malla Bujor Barua

                          IN THE GAUHATI HIGH COURT
           (High Court of Assam, Nagaland, Mizoram and Arunachal Pradesh)


                                      WP(C) No.1967 of 2012


                                      Dr. Rajashree Singh Acharjee

                                                                   ............   Petitioner
                                               - Versus -

                                      The State of Assam and others

                                                                      ........ Respondents

BEFORE HON'BLE MR. JUSTICE ACHINTYA MALLA BUJOR BARUA For the petitioner: Dr. B. Ahmed, Adv For the respondents: Mr. K.P. Sarma, Sr. Adv Mr. A.C. Sarma, Sr. Adv Mr. N.J. Khataniar, Adv Date of Hearing : 09.06.2017.

                     Date of Judgment:           29.08.2017.


                          JUDGMENT & ORDER (CAV)


Heard Dr. B. Ahmed, learned counsel for the petitioner, Mr. K.P. Sarma, learned senior counsel appearing for the respondent No.5, Mr. A.C. Sarma, learned counsel appearing for the respondent Nos. 3 and 4 and Mr. N.J. Khataniar, learned counsel appearing for the respondent Nos. 1 and 2.

2. The petitioner who has the qualification of a Post Graduate degree in M.Sc in the Anthropology having a specialization in Prehistoric Archeology and subsequently having obtained the PhD degree on 03.01.2011, was engaged as a Guest Lecturer in the Anthropology Department of the respondent Pragjyotish College. The period of such engagement is as follows:- WP(C) No.1967 of 2012 Page 1 of 25

Sl Academic Period of Service as Period of service Remarks No Session allowed for Guest Faculty rendered as Guest Faculty 1 2000-2001 01.08.2000 to 31.01.2001 01.08.2000 to 28.02.2001 2 2001-2002 01.08.2001 to 28.02.2002 01.08.2001 to 28.02.2002 3 2002-2003 01.08.2002 to 28.02.2003 01.08.2002 to 28.02.2003 4 2003-2004 01.08.2003 to 28.02.2004 01.08.2003 to 28.02.2004 5 2004-2005 01.08.2004 to 28.02.2005 01.08.2004 to 28.02.2005 6 2005-2006 01.08.2005 to 28.02.2006 01.01.2006 to 28.02.2006 On Maternity leave from 8/05 to 12/05, but attended classes as and when required by HOD 7 2006-2007 01.08.2006 to 28.02.2007 01.08.2006 to 28.02.2007 8 2007-2008 01.05.2007 to 28.02.2008 01.05.2007 to 28.02.2008 9 2008-2009 01.05.2008 to 28.02.2009 01.05.2008 to 28.02.2009 10 2009-2010 01.05.2009 to 28.02.2010 01.05.2009 to 28.02.2010 11 2010-2011 01.05.2010 to 28.02.2011 01.05.2010 to 30.06.2010 On Maternity leave from August 2010, but attended classes as and when required by HOD 12 2011-2012 01.05.2011 to 31.12.2011 01.05.2011 to 31.12.2011

3. On the other hand, the respondent No.5 also has the qualification of a Post Graduate Degree MSc in Anthropology having specialization in Physical Anthropology and subsequently obtained her PhD Degree on 01.01.2007. The respondent No.5 was initially appointed as a Part Time Lecturer in the Department of Anthropology of the Pragjyotish College. As per the letter WP(C) No.1967 of 2012 Page 2 of 25 dated 17.09.1998 of the Principal of the College, it is stated that the appointment of the respondent No.5 was made on the basis of her application dated 16.09.1998. Subsequently, by another order of 19.08.1999, the respondent No.5 was again appointed as a Part Time Lecturer in the Department of Anthropology w.e.f. 20.08.1999 to 21.12.1999. Thereafter, by a letter dated 01.08.2000, the respondent No.5 was further appointed as a Part Time Lecturer w.e.f. 01.08.2000.

4. The respondent No.5 made an application dated 27.012011 to the Principal of the Pragjyotish College making a request that the service of the respondent No.5 be extended from February onwards of that year. In the said application, the respondent No.5 stated that she had been serving as a Guest Faculty in the Department of Anthropology of the College since 1997-1998, when the subject Anthropology was first introduced at the degree level. In the said application, there was an endorsement by the Principal of the College that the respondent No.5 be allowed to work as a Guest Faculty.

5. This Court is of the view that sanctioning of a post is within the administrative realm of the authority and in will be inappropriate for this Court in exercise of its power under Article 226 of the Constitution of India to issue a direction to the respondent authorities to sanction such post.

6. On 21.06.2000, an advertisement was issued under the signature of the Principal-in-Charge of the Pragjyotish College, inviting applications from interested candidates possessing UGC norms for, amongst others, one post of Anthropology (Open), which was a non-sanctioned post. Pursuant to the said advertisement, a selection process was held and in the said selection process, the petitioner had obtained 46 marks in total whereas on the other hand, the respondent No.5 by participating in the same selection process had obtained WP(C) No.1967 of 2012 Page 3 of 25 43 marks. In the said comparative statement, it was stated that the petitioner had the special paper of Pre-Historic Archeology, whereas the respondent No.5 had special paper of Physical Anthropology. Similarly, the special paper of the other candidates had also been stated, wherein certain candidates had Pre-Historic Archeology, some had Physical Anthropology, while some others had Social Anthropology.

7. From the said comparative statement, it can be ascertained that in the aforesaid recruitment process, all candidates irrespective of their special papers, were eligible to participate and had in fact participated. In the said selection process, one Chitralekha Baruah, having obtained 68 marks was declared to have been in the first position, one Chandana Sarma, having obtained 67 marks, was declared to have been in the second position and one Pahari Gogoi having obtained 63 marks was declared to have been in the third position. Accordingly, the selection committee had submitted a report that the committee had unanimously recommended the following candidates in order of merit:-

             (i)     M s. Chitralekha Baruah
             (ii)    M s. Chandana Sarm a
             (iii)   M s. Pahari Gogoi.


8. It is stated that out of the three candidates, who were recommended in order of merit, none of the three candidates had joined their service. Consequent thereof, both the petitioner as well as the respondent No.5 continued in their respective service in the Pragjyotish College in the manner in which they were appointed.

WP(C) No.1967 of 2012 Page 4 of 25

9. As can be noticed from the aforesaid advertisement of 2000, firstly there was no sanctioned post in the department of Anthropology and secondly, at that relevant point of time, the College authorities were of the view that the non-sanctioned post can be filled up by any candidate having a Post Graduate degree in Anthropology, irrespective of their subject of specialization.

10. As the situation stood thus, the Governing Body of the Pragjyotish College had adopted a resolution dated 31.05.2011 being the resolution No.9. By the said resolution, the Governing Body had resolved that the post of Lecturer in the Department of Commerce of the College is lying vacant on the retirement of the earlier incumbent, namely Professor Bhadreshwar Mali on 28.02.2006. Accordingly, it was resolved that the said post be converted to a part in the Department of Anthropology and on being converted, it be given to the respondent No.5 Dr. Mayuri Borkataky, who was said to be the senior most teacher in the Department on having completed 13 years of service and further it was also resolved to regularize the service of Dr. Mayuri Borkataky as a whole time lecturer in the Department of Anthropology w.e.f. 2001.

11. The said resolution No.9 of the Governing Body dated 31.05.2011 has been assailed in this writ petition by the writ petitioner ostensively on the ground that the writ petitioner was also one such similarly situated Lecturer in the Department of Anthropology of the Pragjyotish College when the said resolution was taken and therefore, the writ petitioner also had a legal right to be considered along with the respondent No.5.

12. It is the further case of the writ petitioner that by the said resolution of 31.05.2011, the Governing Body having converted a post in the Department of Commerce to that in the Department of Anthropology, the WP(C) No.1967 of 2012 Page 5 of 25 entire procedure of such conversion is guided by the provision of an Office Memorandum dated 17.07.2004. It is the case of the petitioner that while adopting the said resolution of 31.05.2011, the prescribed procedure contained in the Office Memorandum of 17.07.2004, which was approved by this Court in several of its judgments pertaining to the said Office Memorandum dated 17.07.2004, had not been followed.

13. It is the further case of the writ petitioner that the post in the Department of Commerce on being converted to a post in the Department of Anthropology, the same should have been considered as an open category post and not confined to the special paper of Physical Anthropology.

14. Mr. K.P. Sarma, learned senior counsel appearing on behalf of the respondent No.5 on the other hand firstly raises a question of maintainability of the writ petition on the ground that there is an Executive Council resolution of the Gauhati University bearing No.ECRs No.2002/2/17(10) dated 05.02.2000, by which permission was granted for the second year and TDC Part-I Arts for Anthropology in the Pragjyotish College for the session 1998-99 on the condition that the college appoints a whole time teacher with specialization in Physical Anthropology, to be followed by specialization in Pre Historic Archeology and therefore as the petitioner does not have a specialization in Physical Anthropology, she does not have a locus-standi for maintaining the writ petition.

15. A preliminary objection has also been raised by stating that the writ petitioner while she was provisionally selected for award of Doctoral Fellowship for one year on 01.06.2001, had wrongly stated that she did not receive any financial assistance/fellowship from any other source except one that had already been disclosed by her. The respondent No.5 raises an WP(C) No.1967 of 2012 Page 6 of 25 assertion that during the said period of time, the petitioner was receiving some kind of salary from the college authorities and therefore, the aforesaid statement was incorrect. It was submitted that in such view of the matter, the petitioner had not approached this Court with clean hands and as such, the writ petition ought not to be entertained. It is stated that the petitioner had suppressed the aforesaid facts in the writ petition and therefore, for the said reason also, the writ petition is not maintainable. It is also stated that the petitioner while working as a Research Officer, had also incorrectly stated that she was not receiving any financial assistance.

16. Mr. A.C Sarma, learned senior counsel appearing for the College authorities has taken a stand that although the writ petitioner had relied upon certain Office Memorandum and other documents and also certain judgments of this Court, but such plea had not been taken in the writ petition and therefore, the writ petitioner has proceeded in the matter beyond the pleadings.

17. Dr. B. Ahmed, learned counsel for the petitioner by referring to the Clause-4 of the Office Memorandum dated 17.07.2004, submits that the Office Memorandum provides for a particular procedure by which such conversion of posts are required to be made and that the procedure adopted by the Governing Body of the Pragjyotish College in the instant case is not in conformity with the said procedure as prescribed in the Office Memorandum. Dr. Ahmed, learned counsel for the petitioner further refers to certain judgments and orders of this Court passed in various writ petitions while dealing with the aforesaid Office Memorandum dated 17.07.2004.

18. Dr. Ahmed, learned counsel for the petitioner refers to the judgment and order dated 07.04.2005 in WP(C) No.7305/2004, wherein in paragraph-4, an apprehension expressed by the petitioner therein had been recorded that WP(C) No.1967 of 2012 Page 7 of 25 the things are being manipulated in such a manner so that the real intent and purpose for which the office memorandum was issued are frustrated and the deserving Lecturers are kept out for the purview of consideration for adjustment against sanctioned posts. The said writ petition was disposed of by providing that the petitioners in the said writ petition shall be considered along with other similarly situated candidates strictly in accordance with the provision of Clause-4(c) of the Office Memorandum dated 17.07.2004.

Dr. Ahmed, learned counsel for the petitioner further refers to a judgment and order dated 06.06.2006 in WP(C) No.7290/2005, wherein this Court was of the view that Clause-4(c) of the Office Memorandum dated 17.07.2004 cannot be implemented in view of the provisions of the Assam College Employees Provincialisation Act, 2005 (in short the Act of 2005). On an appeal being preferred against the said judgment and order, the Division Bench of this Court in its judgment and order dated 09.02.2009 in Writ Appeal No.219/2006 had held that there is no conflict between Clause-4(c) of the Office Memorandum and Section 3(c) of the 2005 Act and provided that the authorities before passing the final order towards adjustment of the non- sanctioned post, shall take into consideration the grievances of the writ petitioners therein.

Reference is also made to the judgment and order dated 10.02.2012 of the Division Bench of this Court in Cont.Cas(C) No.396/2010, wherein by referring to Clause-4C of the Office Memorandum dated 17.07.2004, it had been provided that the departmental authority was required under the said clause to prepare a list of such vacant withdrawn post from different colleges by giving the necessary details and thereafter consider the cases of all those teachers, who are working without sanctioned post in order of their seniority in service and send such proposal to the Government for approval. It was WP(C) No.1967 of 2012 Page 8 of 25 further provided that while doing so, the process prescribed by Clause-4(c) of the Office Memorandum dated 17.07.2004 has to be followed.

Dr. Ahmed, learned counsel for the petitioner again refers to another judgment and order dated 07.01.2010 in WP(C) No.1632/2009, wherein this Court had directed the respondent authorities to consider the cases of the petitioners therein along with other similarly situated teachers for regularization/adjustment in terms of the Office Memorandum dated 17.07.2004. Dr. Ahmed, also refers to a Full Bench decision of this Court in M izanur R ahm an and others -vs- State of Assam and others, reported in (2012) 1 GLT 520 .

19. Mr. K.P. Sarma, learned senior counsel appearing for the respondent No.5 on the other hand by referring to a resolution of the Executive Council of the Guwahati University dated 05.02.2000, submits that the permission for the second year TDC Part-I Arts was granted to the Pragjyotish College for the Session 1998-99, wherein one of the condition was that the college must have a whole time teacher with specialization in Physical Anthropology to be followed by specialization in Pre-Historic Archaeology. By referring to the said resolution of the Executive Council, the learned senior counsel takes a stand that the concerned post for which the conversion had been made by the resolution dated 31.05.2011, pertains only to the specialization in Physical Anthropology. As the writ petitioner admittedly has the specialized paper in Pre-Historic Archaeology, therefore, the writ petitioner is not entitled to be considered for such converted post and as such, no legal right of the petitioner has been violated by the resolution of 31.05.2011 and as a consequence, the writ petitioner has no locus-standi to assail the resolution dated 31.05.2011.

WP(C) No.1967 of 2012 Page 9 of 25

20. Mr. K.P. Sarma, learned senior counsel refers to a decision of the Hon'ble Supreme Court rendered in J. R anga Sw am y -vs- Governm ent of Andhra Pradesh and others , reported in AIR 1990 SC 535 , wherein the Hon'ble Supreme Court was of the view that when the required qualification was a doctorate in Nuclear Physics, a mere diploma in Radiological Physics from the Bhabha Atomic Research Centre cannot be construed to be the relevant qualification and accordingly concluded that a person having a such diploma cannot claim a legal right to the concerned post.

21. The learned senior counsel also relies upon the decision of the Hon'ble Supreme Court rendered in Jasbhai M otibhai Desai -vs_ Roshan Kum ar, Haji Bashir Ahm ed and others , reported in (1976)1 SCC 671 , wherein in paragraph-37, it had been held that in the context of locus-standi to apply for a writ of certiorari, an applicant may ordinarily fall in any of these categories:

(i) person aggrieved; (ii) stranger; (iii) busybody or meddlesome interloper and that the test for determination would be whether the applicant is a person, whose legal right has been infringed. By relying upon the said decision of the Apex Court, the learned senior counsel substantiates his submission that as the legal right of the petitioner had not been violated, therefore, the writ petition is not maintainable.

22. The learned senior counsel for the respondent No.5 further submits that the petitioner in this writ petition seeks to enforce the Office Memorandum dated 17.07.2004 and in this respect by relying upon the decision of the Hon'ble Supreme Court rendered in J.R R aghupathy etc - vs- State of A.P and others , reported in AIR 1988 SC 1681 , wherein in paragraph-18 it had been provided that it is a settled position that mandamus does not lie to enforce departmental manuals or instructions not having any WP(C) No.1967 of 2012 Page 10 of 25 statutory force, submits that the petitioner in this writ petition cannot seek for a direction to enforce the Office Memorandum dated 17.07.2004.

23. The learned senior counsel for the respondent No.5 also makes a submission that the appointment of the respondent No.5 in the Pragjyotish College had been made by following the due procedure of law and to that effect the learned senior counsel refers to the selection process that was initiated by the advertisement dated 21.06.2000 and accordingly submits that therefore, there was a substantial compliance of the required procedure in the appointment of the respondent No.5.

24. Considered the rival submissions of the parties. The core issue to be decided in this writ petition on the basis of the aforesaid submissions would be as to whether the procedure adopted by the Governing Body of the respondent college is inconformity with the required procedure for conversion of a post as provided in the Office Memorandum dated 17.07.2004 and also the different pronouncements of this Court made while considering the said Office Memorandum.

25. Although several statements of facts and submissions had been made, which may be at a slight variance and conflict with each other, this Court deems it appropriate that all such statements of facts and submissions need not be taken into consideration for deciding the aforesaid issue and only such relevant statements of facts and submissions be taken into consideration, which would enable this Court to arrive at its adjudication.

26. Before going into the question as to whether the relevant procedure had been followed while converting the post in the Pragjyotish College from the Department of Commerce to Department of Anthropology, this Court also deems it appropriate that the preliminary objection raised by the respondent No.5 be addressed at the first instance.

WP(C) No.1967 of 2012 Page 11 of 25

27. With regard to the preliminary objection raised by the respondent No.5 that the writ petitioner while pursuing her PhD degree and functioning as a Research Officer, had made certain incorrect and misleading statements to the effect that although she was receiving certain remuneration from certain quarters and that the writ petitioner had withheld the said information from the authorities concerned, the statement of the respondent No.5 in the affidavit in opposition is of relevance. In the affidavit in opposition of the respondent No.5, in paragraph-3 (B)(ii)(a), the relevant Clause-5 of the undertaking given by the writ petitioner to the Indian Council of Social Science and Research on 14.04.2011 is quoted. As per the said undertaking, the petitioner had certified that she is not receiving any financial assistance/fellowship or scholarship from any other source except one already disclosed by her in the application form. The said undertaking relates to the petitioner not receiving any financial assistance/fellowship/scholarship from any other source and the said undertaking does not relate to the petitioner receiving some remuneration for any service that she may have rendered before any other authority. Therefore, the objection of the respondent No.5 that the petitioner was receiving certain remuneration for certain services she had rendered before any authority, cannot be a reason to arrive at a conclusion that the petitioner had wrongly certified before the concerned authority by that aforesaid certificate, which is quoted in paragraph- 3(B)(ii)(a).

28. Raising such preliminary issue that the petitioner had made incorrect statement before the authorities conducting the PhD course or the engagement of the petitioner as a Research Officer, reference had also been made in paragraph-3(B)(ii)(b) that the ground of fellowship amount of WP(C) No.1967 of 2012 Page 12 of 25 Rs.2500/- per month for 12 months and the contingency grant of Rs.5000/- per annum sanctioned vide letter dated 04.09.2011 of the Deputy Director of Indian Council of Social Science and Research Officer was made subject to a condition that the petitioner shall not accept or hold any appointment or receive any emolument salary, stipend etc. Nothing had been brought on record to substantiate that after the said letter dated 04.09.2011, the petitioner had held any appointment or had received any emolument, salary, stipend etc.

29. For both the aforesaid reasons, the objection raised against the maintainability of the writ petition on the ground that the petitioner had received financial benefits during her tenure as Research Officer and PhD course and by not disclosing the same, the petitioner had withheld relevant information from this Court, is found to be unacceptable.

30. Mr. K.P. Sarma, learned senior counsel also by referring to paragraph- 4-f of the affidavit in opposition, submits that the petitioner worked as a Research Officer at a fixed pay of Rs.8000/- per month in the Women Studies Research Centre of Guwahati University and she had worked in the said post from 07.06.2005 to October, 2006. Accordingly, a case is being sought to be made out that the work of Research Officer was a full time job and the petitioner was not supposed to work simultaneously in any other institution or college and draw salary. The aforesaid event, even if it had taken place, was a matter between the college authorities and the petitioner at that relevant point of time or between the petitioner and the authorities of the Guwahati University where she was undertaking the work of such Research Officer and the same does not have any material bearing on the issues in this writ petition, wherein the question for determination is whether the Governing WP(C) No.1967 of 2012 Page 13 of 25 Body had followed the due procedure of law while undertaking the resolution dated 31.05.2011.

31. In order to dismiss a writ petition on a question of maintainability on the ground that certain information had been withheld, the consideration would be as to whether such information is relevant and material for the purpose of determining the issue in the writ petition. An event that might have taken place in the past, which may not have any relevancy in determining the issue, cannot be considered to be a relevant information and not stating such information cannot render a writ petition to be non- maintainable.

32. On the other question of maintainability that the writ petitioner does not have a legal right inasmuch as, she does not have the specialized paper in Physical Anthropology and she is having a speciality only in Pre-Historic Archaeology, it is seen that the basis of such contention raised by the respondent No.5 is the Executive Council's resolution of the Guwahati University dated 05.02.2000. The said resolution is the sole basis of the respondent No.5 to substantiate that the post under conversion is to be filled up only by a candidate having Physical Anthropology as specialization and by no one else.

33. On a perusal of the said resolution dated 05.02.2000, it is noticed that the said resolution of the Executive Council was for the purpose of granting Second Year TDC Part-I Arts permission to the Pragjyotish college for the general course in Anthropology for the Session 1998-99 and it provides that such permission was granted on the condition that the college engages a whole time teacher with specialization in Physical Anthropology to be followed by specialization in Pre-Historic Archaeology.

WP(C) No.1967 of 2012 Page 14 of 25

34. But the aforesaid resolution of the Executive Council also has to be examined in the backdrop of the advertisement issued by the authorities in the Pragjyotish College dated 21.06.2000. From the said advertisement, it is seen that the college authorities had advertised for applications from interested candidates for, amongst others, one post in the Department of Anthropology, which was non-sanctioned. In the advertisement, it was specifically provided that the post would be open, meaning thereby that no such specialization has been insisted upon in the advertisement. It is further noticed that the advertisement is dated 21.06.2000, whereas the resolution of the Executive Council of the Guwahati University is dated 05.02.2000, in other words, the advertisement is subsequent. As the advertisement is subsequent, it is not understood as to why the said advertisement, if it is pursuant to a resolution of the Executive Council dated 05.02.2000, did not contain a clause that the concerned post would be confined to a specialization in Physical Anthropology. Further, it is also noticed that pursuant to the said advertisement of 21.06.2000, a recruitment process was initiated, wherein both the petitioner and the respondent No.5 had participated. Nothing is revealed from the record that the respondent No.5 at that stage, while she had participated pursuant to the advertisement dated 21.06.2000, had brought it to the notice of the college authorities that the concerned recruitment process should be confined only to the specialized paper of Physical Anthropology. The respondent No.5 having willingly participated in the said selection process, which was against an open post and not confined to Physical Anthropology, it cannot be said with certainty that on the conversion of the post by the resolution dated 31.05.2011, the post ought to have been confined only for the specialized paper in Physical Anthropology. WP(C) No.1967 of 2012 Page 15 of 25

35. In such view of the matter, further examination would be required to be done by the respondent authorities as to whether the post on being converted would be confined only in respect of candidates having specialization in Physical Anthropology or the same would be open for all category of persons having a Post Graduate degree in Anthropology.

36. In the view of such indeterminable position as regards the confinement of the converted post to only those candidates having specialized paper in Physical Anthropology, it cannot be said with certainty at this stage that the said converted post would be confined only to Physical Anthropology and therefore, the writ petitioner does not have any locus-standi to challenge the resolution. In such view of the matter, this Court is disinclined to accept the preliminary objection of the respondent No.5 against the maintainability of the writ petition on the ground that the writ petitioner does not have the specialized paper of Physical Anthropology.

37. Now coming to the issue at hand as to whether the resolution of the Governing Body dated 31.05.2011 had been made by following the due procedure of law, the provisions of the Office Memorandum dated 17.07.2004, providing for conversion of post, would be relevant.

38. Dr. B. Ahmed, learned counsel for the petitioner by relying upon the Office Memorandum dated 17.07.2004, brings it to the notice of the court that as per paragraph-4 of the said Office Memorandum, there was a cabinet decision dated 09.06.2004 for rationalisation of posts in a given college, whereby in the event any post is available in excess in a particular department, the same can be brought and adjusted against another department, where there are requirements of post.

WP(C) No.1967 of 2012 Page 16 of 25

39. From a reading of the Office Memorandum, it is seen that the said rationalisation is required inasmuch as, some departments of the colleges are hving lesser number of posts than required and on the other hand, other departments are having more number of posts than required and at the same time, the Government authorities are not in a position to sanction any further and additional posts in the college. Clause-4-(a) of the said Office Memorandum provides that a vacant post in a particular department may be allotted to some other department in the same college, in order of seniority, provided that such teachers were appointed by the respective Governing Body by observing due process of advertisement and selection and having UGC norms, wherever required and further if the need of such a post is justified by the enrolment of the students in that department of the college. Clause-4C further provides that in order to accommodate the teachers working without a sanctioned post in a college, the Director of Higher Education, Assam is the authorized authority to do the needful to withdraw a vacant post from a given department and adjust it against another department. The said clause further provides that the Director of Higher Education will prepare a list of such vacant withdrawn posts from different colleges by giving necessary details and thereafter he will consider the cases of all those teachers working without sanctioned post and appoint as per procedure of advertisement and seniority, in order of their seniority for the purpose of adjustment and further sent such proposal to the Government for approval.

40. Therefore, from a plain reading of the Office Memorandum dated 17.07.2004, it is apparent that the conversion of posts are required to be done by following a definite procedure. The first and foremost requirement of the procedure is that the converted posts are to be filled up by such teachers, WP(C) No.1967 of 2012 Page 17 of 25 in order of seniority, who had been appointed by the respective Governing Body by following the procedure of advertisement and selection and further having UGC norms as required. The second requirement of the procedure is that in conformity with the Office Memorandum dated 17.07.2004, the Director of Higher Education is the authority which is authorized to withdraw the vacant post from a deficit grants-in-aid college, where the enrolment of students justifies such conversion. Further, the Director of Higher Education is required to prepare a list of such vacant withdrawn posts from different colleges and thereafter consider the cases of all such teachers working in non- sanctioned posts and appoint as per procedure in order of their seniority and upon undertaking the aforesaid exercise, the Director is required to send the proposal to the Government for its approval.

41. The aforesaid procedure prescribed in the Office Memorandum dated 17.07.2004 clearly indicates that the process for conversion and the resultant filling up of the converted post is to be done and undertaken by the Director of Higher Education, Assam. Thereafter, upon undertaking the procedure, the result of the same be sent to the Government for its approval. The aforesaid procedure had also been affirmed by various pronouncements of this Court in the judgments referred herein above.

(i) In the judgment and order dated 07.05.2005 in WP(C) No.730/2005, this Court had provided that in implementing the Clause-4C of the Office Memorandum dated 17.07.2004, the cases of the petitioners therein shall be considered along with other similarly situated persons strictly in accordance with the para-meters/guidelines and procedures laid down in the Office Memorandum dated 17.07.2004.
(ii) Although in its judgment and order dated 06.06.2006 in WP(C) No.7290/2005, the learned Single Judge of this Court had provided that Clause-4(c) of the Office Memorandum dated 17.07.2004 cannot be implemented, but on appeal, the Division WP(C) No.1967 of 2012 Page 18 of 25 Bench by its judgment and order dated 09.02.2009 in Writ Appeal No.219/2006 had held that there is no conflict between the Clause-4(c) of the Office Memorandum dated 17.07.2004 and Section 3(c) of the 2005 Act and accordingly provided that the authorities before passing final order towards the adjustment of the non-sanctioned post, shall also taken into account the grievances of the writ petitioners therein.

(iii) In another Division Bench judgment dated 10.02.2012 of this Court in Cont.Cas(C) No.396/2010, it had been specifically provided that in Clause-4(c) of the Office Memorandum dated 17.07.2004, the departmental authorities was required to prepare a list of such vacant withdrawn posts from the different colleges and adopt the process prescribed in Clause-4(c) of the Office Memorandum dated 17.07.2004.

(iv) Again in the judgment and order dated 07.01.2010 in WP(C) No.1632/2009, this Court again provided that the respondent authorities are directed to consider the cases of the petitioners therein along with similarly placed teachers for regularization/adjustment in terms of the Office Memorandum dated 17.07.2004 and upon considering that they have fulfilled the conditions prescribed in the said Office Memorandum dated 17.07.2004, necessary orders be passed.

42. On a conjoint reading of the aforesaid judgments and orders of this Court, it is apparently clear that while undertaking the procedure for conversion of a post, the procedure prescribed in the Office Memorandum dated 17.07.2004 is mandatorily required to be followed. In other words, in the event, any authority undertakes the process of conversion, by following a procedure other than the procedure prescribed in the Office Memorandum dated 17.07.2004, such procedure would be ultra-virus and unsustainable in the eye of law.

43. When the resolution dated 31.05.2011 of the Governing Body of the respondent Pragjyotish College is examined in context of the procedure prescribed in the Office Memorandum dated 17.07.2004 as well as various judgments pronounced by this Court as stated hereinabove, it is noticed that WP(C) No.1967 of 2012 Page 19 of 25 the required procedure had not been followed. The resolution dated 31.05.2011 provides for three aspects i.e firstly, the post from Department of Commerce be converted to that in the Department of Anthropology, secondly, the respondent No.5 be adjusted/regularized against the said post on being converted and thirdly, the service of the respondent No.5 be accordingly regularized. The said resolution of 31.05.2011 makes it apparently clear that the entire procedure for conversion/adjustment/regularization and further confirmation of the regularization had been made by the Governing Body of the respondent Pragjyotish College and there is no involvement of the Director of Higher Education in the said process. Subsequent, communications reveal that after the said resolution adopted by the Governing Body of the college was sent to the Director as well as to the Government for its approval and accordingly approval was granted.

44. In the considered view of this Court, the said procedure of the Governing Body undertaking to convert the post and regularizing one of the incumbent teacher and subsequently confirming the regularization is not the procedure contemplated in the Office Memorandum dated 17.07.2004 nor the same is in conformity with what had been provided in the various judgments pronounced by this Court, as referred above. In such view of the matter, this Court is of the view that the resolution dated 31.05.2011 is not sustainable as the required procedure of law had not been followed.

45. Further, one of the contentions raised by the learned senior counsel for the respondent No.5 is that the Office Memorandum dated 17.07.2004 is in the nature of an Executive instruction and as such, the same is not enforceable in a Court of law. To that effect, the learned senior counsel for the respondent No.5 has relied upon a decision of the Hon'ble Supreme Court WP(C) No.1967 of 2012 Page 20 of 25 rendered in J.R . R aghupathy etc -vs- State of A.P and others , reported in AIR 1988 SC 1681 . Accordingly, the learned senior counsel by relying upon paragraph-18 of the said judgment, wherein it is provided that "it is well settled that mandamus does not lie to enforce departmental manuals or instructions not having any statutory force, which do not give rise to any legal right in favour of the petitioner" submits that the writ petitioner cannot seek for an enforcement of the Office Memorandum of 17.07.2004.

46. In the instant case, it is noticed that the purport of this writ petition more particularly by referring to the prayer made therein, is that the petitioner seeks for a writ in the nature of certiorari for setting aside the resolution of the Governing Body dated 31.05.2011. The petitioner is not seeking any writ in the nature of mandamus to enforce any right under the Office Memorandum dated 17.07.2004.

47. By further referring to paragraph-18 of the said judgment of the Hon'ble Supreme Court, it is noticed that in the said paragraph, the law on the subject as stated in Durga Das Basu's Administrative Law, 2nd Edition had also been quoted. The quotation from the said book although in the first paragraph provides that administrative instruction, rules or manuals, which have no statutory force, are not enforceable in a Court of law, but at the same time, the second paragraph provides that "Even though a non-statutory rule, bye-law or instructions may be changed by the authority, who made it, without any formality and it cannot ordinarily be enforced through a Court of law, the party aggrieved by its non-enforcement may, nevertheless, get relief under Art.226 of the Constitution where the non-observance of the non- statutory rule or practice would result in arbitrariness or absence of fairplay or WP(C) No.1967 of 2012 Page 21 of 25 discrimination, particularly where the authority making such non-statutory rule or the like comes within the definition of 'State' under Art.12."

48. A reading of the said passage would show that a petition under Article 226 of the Constitution of India would be maintainable, where non observance of a non-statutory rule or practice would result in arbitrariness or absence of fair play or discrimination. In the instant case, the petitioner seeks for setting aside the resolution of the Governing Body dated 31.05.2011 on the ground that the same had been made without following the due procedure prescribed by law resulting in arbitrariness and not for the purpose of enforcing any legal right of the petitioner that may flow from the Office memorandum dated 17.07.2004. In such view of the matter, as laid down by the Hon'ble Supreme Court in paragraph-18 of the said judgment, this writ petition cannot be rejected on a premise that the petitioner seeks to enforce a non-statutory Office Memorandum.

49. With regard to the submission of Mr. A.C Sarma, learned senior counsel appearing for the respondent Pragjyotish College authority that the petitioner had not taken any plea as regards the procedure contained in the Office Memorandum dated 17.07.2004, it is noticed from paragraph-26 of the writ petition, which refers to the Office Memorandum dated 17.07.2004, that the procedure therein was not followed in the instant case. The law of pleadings does not require that the entire argument raised in the proceeding has to be stated in detail. A mere reference or an indication of the plea that is to be taken amounts to a sufficient compliance of the requirements of the law of pleading. In such view of the matter, the submission of the learned senior counsel for the College authorities is found to be unacceptable. Further, reference to the specific judgments of a Court of law which are to be relied WP(C) No.1967 of 2012 Page 22 of 25 upon in order to substantiate such plea, are not required to be incorporated in the pleadings as the same are provisions of law.

50. As the resolution of the Governing Body dated 31.05.2011 has been declared to be unsustainable, this Court is of the view that the interest of justice of the parties would be met if the matter is directed to be proceeded afresh by the competent authority authorized under the law.

51. Accordingly, it is directed that the Director of Higher Education, Assam shall undertake a procedure to initiate the conversion of the post in the Department of Commerce in the Pragjyotish College for the purpose of it being converted to a post in the Department of Anthropology. Upon doing the needful for converting the post, the Director shall invite a proposal from the Governing Body of the College justifying such conversion on the basis of the enrolment of the students in the respective departments. On being so done, the Director shall consider the cases of all such eligible lecturers in the Department of Anthropology in the Pragjyotish College for being appointed/regularized against the said converted post. Upon considering the respective particulars of the eligible candidates, the Director shall form an opinion as to which of the candidate would be suitable, eligible and entitled for the purpose.

52. In this writ petition, several allegations and counter allegations had been made by the writ petitioner and the respondent No.5 against each other indicating as to why the other is not entitled to be regularized against the converted post and also as to why the respective candidates themselves are entitled for such regularization. Such allegation ranges from the manner in which the respective candidates were appointed and also as to their conduct in receiving financial benefits while undergoing their respective course in PhD WP(C) No.1967 of 2012 Page 23 of 25 and other research works. If the Director feels it appropriate, the Director may go into such question as regards the allegations and counter allegations and form an opinion of his own. But, however, the Director while arriving at a final conclusion as to who amongst the respective candidates is entitled to be regularized, shall strictly follow the requirement of the Office Memorandum dated 17.07.2004 as well as the various pronouncements of this Court in the judgments referred hereinabove. One of the core features of the provisions of the various pronouncements of this Court is that while giving the consideration, all such eligible candidates are required to be considered and the consideration cannot remain confined to one or a few preferred candidates.

53. While arriving at its decision, the Director shall also give a due consideration as to whether the converted post is to be filled up by a candidate from Pre-Historic Archaeology or it be made open to the candidates having their specialization in any one of the special papers. In doing so, the Director shall also keep in mind that by an advertisement dated 21.06.2000, the college authorities had advertised for one post in Anthropology at its non- sanctioned stage, which was kept open for all categories. In the said context, the Director shall also examine the relevance of the resolution of the Executive Council of the Guwahati University dated 05.02.2000. By following the aforesaid procedure, the Director of Higher Education shall initiate the proceeding of conversion of the post in the Pragjyotish College from the Department of Commerce to that of the Department of Anthropology and bring the same to its logical end.

WP(C) No.1967 of 2012 Page 24 of 25

54. The aforesaid exercise be carried out preferably within a period of four months from the date of receipt of a certified copy of this judgment and order.

55. It is provided that till the aforesaid process is brought to its logical end and the appropriate candidate is either appointed or regularized, the respondent No.5, who is presently serving as the Lecturer in Anthropology in the Pragjyotish College, shall continue to do so in the same manner as she is presently doing.

In terms of the above, the writ petition stands disposed of.

JUDGE Alam WP(C) No.1967 of 2012 Page 25 of 25