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 2, Cited by 75]

Supreme Court of India

Neeraj Kumar Rai And Others vs State Of U.P. And Others on 25 July, 2017

Equivalent citations: AIR 2017 SUPREME COURT 3545, 2017 LAB. I. C. 3771, 2017 (4) AJR 558, AIR 2017 SC (CIVIL) 2610, (2017) 3 PAT LJR 438, (2017) 3 SCT 647, (2017) 5 SERVLR 732, (2017) 8 SCALE 211, (2017) 3 ESC 629, (2017) 3 JLJR 406, (2018) 126 ALL LR 112, (2017) 2 WLC(SC)CVL 391, (2017) 3 JCR 173 (SC), 2017 (11) ADJ 86 NOC, (2017) 5 BOM CR 348

Author: Adarsh Kumar Goel

Bench: Uday Umesh Lalit, Adarsh Kumar Goel

                                                                                         1


                                                                              REPORTABLE

                                  IN THE SUPREME COURT OF INDIA
                                   CIVIL APPELLATE JURISDICTION
                           CIVIL APPEAL NO.9732 OF 2017
              (ARISING OUT OF SPECIAL LEAVE PETITION (CIVIL) NO. 14386 OF
                                        2015)


          Neeraj Kumar Rai and ors.                                        …Appellants
                                                      Versus
          State of U.P. & Others                                        …Respondents


                                                JUDGMENT

Adarsh Kumar Goel, J.

1. Leave granted. This appeal has been preferred against the judgment of the Allahabad High Court dated 25 th February, 2015 in Neeraj Kumar Rai and ors. versus State of U.P. and ors1.

2. The High Court repelled the challenge to the validity of notification dated 29th July, 2011 issued by the National Council for Teacher Education (NCTE) under Section 23 (1) of the Right of Signature Not Verified Children to Free and Compulsory Education Act, 2009 (RTE). The Digitally signed by MAHABIR SINGH Date: 2017.07.25 17:15:52 IST Reason: challenge was raised on the ground of arbitrariness leading to 1 2015(2) ADJ 795, 2015(4)ALJ 94 2 violation of Article 14. Under the impugned notification, requirement of 50% marks in graduation was made mandatory apart from other qualifications for appointment of teachers in schools. The said requirement was not mandatory earlier for those who had 50% marks in post graduation at the time when they took admission to the B.Ed., which was also the relevant qualification for appointment as teacher in terms of notification dated 23rd August, 2010 under Section 23 of the RTE. Further contention of the appellants was that even according to the NCTE those who had 50% marks in post graduation, and were eligible for admission to B.Ed. on that basis, could be treated as qualified in terms of the said notification. The High Court held that once the petitioners are not covered by the notification dated 29 th July, 2011, the stand of the NCTE to the contrary could not be relied upon.

3. Thus, the question for consideration is whether the candidates who had already passed B.Ed., had the requisite percentage in post graduation and are otherwise covered by notification dated 23rd August, 2010, will stand excluded only on 3 the ground that their marks in graduation were less than the percentage prescribed in the notification dated 29 th July, 2011.

4. The case of the appellants is that they had the post graduation and B.Ed. qualifications. They also had the TET qualification. In post-graduation their marks are more than 50%. The NCTE is a statutory body under the NCTE Act to achieve the planned and coordinated development of the teacher education system. It lays down qualification for recruitment of teachers and also criteria for admission to training in teacher education. The NCTE (Determination of Minimum Qualifications for Recruitment of Teachers in Schools) Regulations, 2001 prescribe qualification for recruitment of teachers. The said regulations were amended from time to time. Regulations were also framed for admission to teacher education programmes including for admission to B.Ed. The said regulations prescribed requirement of 45% / 50% either in graduation or in post graduation for admission to the B.Ed. which the appellants possessed. Only the impugned notification dated 29th July, 2011 prescribed requirement of 50% marks in graduation which was earlier optional for those who had 50% marks in post graduation. On that basis, the State of Uttar 4 Pradesh declared candidates who were B.Ed. and TET and were otherwise qualified in terms of the qualifications laid down by the NCTE for appointment of teachers as ineligible. Some persons who were earlier appointed but their services were later terminated. The claim of similarly placed candidates was supported by the NCTE and was also upheld by the High Courts of Rajasthan and Uttarakhand which judgments were operative and had become final.

5. To appreciate the submissions reference may briefly be made to relevant notifications. The 2003 amendment to the 2001 regulations provides for requirement of graduation along with B.Ed or its equivalent without any minimum marks in graduation. The 2007 Norms and Standards for Secondary Teacher Education Programme leading to B.Ed. require 45% marks either in Bachelor’s degree or in Master’s degree or any other qualification equivalent thereto. The 2009 Norms and Standards for Secondary Teacher Education Programme through Open and Distance Learning System leading to B.Ed. do not provide for any minimum percentage of marks in Bachelor’s degree. However, in the NCTE notification dated 23rd August, 2010 the requirement of prescribed 5 percentage of marks in graduation was laid down on which basis the said requirement was laid down in the impugned notification dated 29th July, 2011denying eligibility to the appellants.

6. It is submitted that similarly placed candidates approached the Rajasthan High Court by way of D.B. Civil Writ Petition No. 3964 of 2011 etc. titled Sushil Sompura and Ors. versus State (Education) and Ors. The Division Bench of the High Court in its judgment dated 20th May, 2011 upheld their stand and observed:-

“The relief prayed by the petitioners stands satisfied in view of the agreement expressed on behalf of NCTE to the effect that in case they have passed B.A., B.Sc., B.Com., Senior Secondary or its equivalent qualification and obtained admission in the requisite courses such as B.Ed., B.EI.Ed., D.Ed. etc. as mentioned in para-1 of the Notification dated 23.8.2010, prior to the prescription of the minimum qualifying marks by NCTE in Bachelor’s degree or Master’s degree etc. or any other qualification equivalent thereto vide notification dated 27.9.2007 and 31.8.2009, the minimum qualification of having 45% or 50% marks, as the case may be, in the Bachelor’s degree or Master’s degree etc. or any other equivalent qualification, shall not be insisted as stated by Mr. Kuldeep Mathur, learned counsel appearing on behalf of the NCTE on being instructed by Regional Director, NCTE. Thus, the major grievance of 6 the petitioners that their qualifications of B.Ed. B.EI.Ed. etc. mentioned in para 1 are being derecognized with retrospective effect when there was no prescription of minimum qualifying marks of 45% or 50%, as the case may be, stands redressed in view of the statement made by learned counsel appearing on behalf of the NCTE. It has been further stated by the learned counsel for the NCTE that for the first time, de-novo qualifications were prescribed by the NCTE vide Notification dated 27.9.2007 and further, qualifications were prescribed vide Notification dated 31.8.2009 and in case admission has been taken by the incumbents in any of the courses of B.Ed. B.El.Ed. etc. as mentioned in para-1 of the Notification dated 23.8.2010 prior to aforesaid dates, they shall not insist for having 45% or 50% marks, as the case may be, in qualifying examination for aforesaid courses. Thus, respondents have to allow aforesaid incumbents in TET examination, 2011.” (emphasis added)

7. Again, similar issue was raised before the High Court of Uttarakhand in Writ Petition No. 772(SS) of 2011 etc. titled Baldev Singh and ors. versus State of Uttarakhand and ors. The High Court in its judgment dated 20th August, 2011, after noticing the observations in the Rajasthan High Court judgment, observed:

“Apparently therefore the restriction of a minimum percentage of marks in graduation (45% or 50% as the case might be) is not going to be enforced by NCTE, as it is evident from the above paragraph, as these were the instructions 7 of the Regional Director, NCTE to its counsel before the Hon’ble Rajasthan High Court. The counsel representing NCTE Mr. Sudhir Singh has fairly submitted before this Court that he also gets his instructions from the same Regional Director, NCTE, yet there are no such instructions with him. That being the factual position, we leave it at that.
However, even assuming for the sake of argument that the above decision of the Hon’ble Rajasthan High Court does not help the case of the petitioners, yet this Court is of a considered view, as it has already been discussed in the preceding paragraphs, that such a restriction (of having minimum percentage in graduation) is both unreasonable, unjust and violative of Article 14 of the Constitution of India. Therefore, this Court declares such condition of asking a minimum percentage of marks in graduation from those candidates who are B.Ed. qualified in NCTE notification dated 23.8.2010 and subsequent State Government Order dated 29.4.2011 as violative of Article 14 of the Constitution of India. Further this Court directs the respondents to permit the petitioners to appear in TET examination treating them to be qualified under Clause 3 of the notification dated 23.8.2010 and State Government Order dated 29.4.2011.”

8. Mr. AS Nadkarni, learned Additional Solicitor General, appearing for the NCTE fairly stated that the appellants may be treated at par with those covered by the Rajasthan and Uttarakhand High Courts judgments which have been accepted by the NCTE.

8

9. In view of fair stand of learned Additional Solicitor General and the view of Rajasthan and Uttarakhand High Courts, we do not find any reason to deny similar relief to the appellants. No doubt, as rightly held by the High Court the NCTE ought to have issued a clarification by way of a supplementary notification but the NCTE may now do so within one month from today. Accordingly, we direct that if the appellants or any other similarly placed persons are entitled to any further relief in terms of judgments of Rajasthan and Uttarakhand High Courts, they will be at liberty to put forward their claim before the concerned authorities who may take a decision thereon in accordance with law within one month. We have not examined any such claim in these proceedings except what has been stated hereinabove.

10. The appeal stands disposed of accordingly.

…………………………………….J. (Adarsh Kumar Goel) …………………………………….J. (Uday Umesh Lalit) New Delhi;

25th July, 2017.