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 0, Cited by 0]

Gauhati High Court

Smti.Chubayangla Longkumer & Anr vs The State Of Nagaland & Ors on 7 December, 2012

Author: P. K. Saikia

Bench: P. K. Saikia

         IN THE GAUHATI HIGH COURT
 (THE HIGH COURT OF ASSAM, NAGALAND, MEGHALAYA, MANIPUR, TRIPURA, 
                  MIZORAM AND ARUNACHAL PRADESH)

                            KOHIMA BENCH
                         WP(C) No. 25(K) 2011


1.   Smti.Chubayangla Longkumer

     Selection Grade Lecturer (SGL),

     Fazl Ali College,

     Mokokchung, Nagaland.



2.   Shri. Imliwati Imchen,

     Selection Grade Lecturer (SGL),

     Fazl Ali College,

     Mokokchung, Nagaland.                   :::: Petitioners


                -Versus -

1.   The State of Nagaland

      represented by the Chief Secretary to the Govt.

     of Nagaland, Kohima.



2.   Commissioner & Secretary to the Govt. of Nagaland,

     Department of Higher & Technical Education,

     Nagaland, Kohima.

3.   The Director,

     Higher Education Department,

     Kohima, Nagaland.

4.   Dr. Watinungsang Aier,

     Reader,

     Sao Chang College,

     Tuensang, Nagaland.
                                              2




5.           Smti.Chubasangla Chang

             Selection Grade Lecturer (SGL),

             Sao Chang College,

             Tuensang, Nagaland.                     :::: Respondents

WP(C) No. 86(K)2010

1. Smti.Chubayangla Longkumer Selection Grade Lecturer (SGL), Fazl Ali College, Mokokchung, Nagaland.

2. Shri. Imliwati Imchen, Selection Grade Lecturer (SGL), Fazl Ali College, Mokokchung, Nagaland. :::: Petitioners

-Versus -

1. The State of Nagaland represented by the Chief Secretary to the Govt.

of Nagaland, Kohima.

2. Commissioner & Secretary to the Govt. of Nagaland, Department of Higher & Technical Education, Nagaland, Kohima.

3. The Director, Higher Education Department, Kohima, Nagaland.

4. Dr. Watinungsang Aier, Reader, Sao Chang College, Tuensang, Nagaland.

WP(C) No.25(K)2011  With WP(C) No.86(K)2010    3

5. Smti.Chubasangla Chang Selection Grade Lecturer (SGL), Sao Chang College, Tuensang, Nagaland. :::: Respondents BEFORE THE HON'BLE MR. JUSTICE P. K. SAIKIA Advocate for the Petitioners: Mr.C.T. Jamir, Sr. Adv, Mr.Wati Jamir, Mr. N. Lkr, Mr. A Jamir, Mr.W. Walling, Mr.I. Jamir, Mr. T. Walling, Advs Advocate for the Respondents: GA, Nagaland for respondent No.1-3.

Mr. T. Koza, Mr.A. Zho, Mr.M.S. Kichu, Ms. I. Kinny, Ms. Rosemary, Ms. Chemya, Advs Ms. Aseno, Adv for respdt No.4.

Date of hearing                                         :-        16.10.2012

Date of Judgment & order                                :-        07.12.2012



                            JUDGMENT AND ORDER (CAV)


             These          proceedings     bearing               WP(C)No.25(K)2011           and

WP(C)No.86(K)2010                having   been       filed   on    almost   similar   facts   and

circumstances which raised some common question of laws and facts and WP(C) No.25(K)2011  With WP(C) No.86(K)2010    4 therefore, with the consent of the parties, they are disposed of by this common order.

2. The writ petitioner in WP(C)No.86(K)2010 was preferred mainly on the following prayers:-

"In the premises aforesaid, it is most respectfully prayed that your Lordship may be pleased to admit this petition, call for the records and issue Rule calling upon the respondents to show cause as to why a writ in the nature of certiorari and/or Mandamus and/or any other appropriate writ/order or direction should not be issued quashing and setting aside the impugned notification dated 10.05.94 (Annexure-F to the writ petition), the impugned letter dated 15.03.10 (Annexure-H to the writ petition) and impugned Notification dated 15.06.10 (Annexure-J to the writ petition) in respect of private respondents figured at serial No.V & VI of the notification dated 15.06.10 and further direct the respondent authorities to fill up the post of Principals from amongst the senior most officers in the department in accordance with the seniority position provided under seniority list dated 09.05.88 and in accordance with law and on cause or causes being shown and hearing the parties, be pleased to make the rule absolute, and/or pass any such further or other orders as your Lordship may deem fit and proper in the facts and circumstances of the case AND In the interim, pending disposal of the instant writ petition be pleased to stay/suspend the operation of the impugned notification dated 10.05.94 (Annexure-F to the writ petition), the impugned letter dated 15.03.10 (Annexure-H to the writ petition), and impugned notification dated 15.06.10 (Annexure-J to the writ petition) in respect of private respondents figured at serial No. V & VI of the notification dated 15.06.10, till the disposal of this writ petition. And/or may be pleased to pass such further order or orders as your Lordship may deem fit and proper in the facts and circumstances of the case."

3. The writ petitioner in WP(C)No.25(K)2011 was preferred seeking, among other things, following reliefs:-

 

"In the premises aforesaid, it is most respectfully prayed that your Lordship  may  be  pleased  to  admit  this  petition,  call  for  the  records  and  issue  Rule  calling upon the respondents to show cause as to why a Writ in the nature  of Certiorari and/or Mandamus and/or any other appropriate Writ/order or  direction  should  not  be  issued  quashing  and  setting  aside  the  impugned  Notification  No.  EDS/THE/1‐21/98  Dated  Kohima,  the  29th  June  2010  (ANNEXURE‐'L'  to  the  writ  petition),  the  impugned  Corrigendum  No.EDS/THE/1‐21/98 dated Kohima the 7th October, 2010 (ANNURE‐'M' to  the  writ  petition)  and  on  cause  or  causes  being  shown  and  hearing  the  parties, be pleased to make the rule absolute, and/or pass any such further  or other orders as your Lordship may deem fit and proper in the facts and  circumstances of the case." 
 

WP(C) No.25(K)2011  With WP(C) No.86(K)2010    5

4. The facts necessary for disposal of these writ petitions, in short, are that on the basis of competitive examination, conducted by the Nagaland Public Service Commission (hereinafter referred to as the 'NPSC') and also on the recommendation of NPSC, the petitioners were directly recruited to the post of Lecturer in the erstwhile Higher & Technical Education Department vide Notification No.EDS(A)106/80 dated Kohima 25.05.1984.

5. By the said Notification, some other Lecturers were also appointed in different colleges in the State of Nagaland w.e.f. 26.03.1984 and the names of the petitioners figured at Sl.No. 3 & Sl.No 5 respectively of the said Notification. The petitioner No.1 at the time of filing of this writ petition was working as Vice Principal of Fazl Ali College, Mokokchung while the petitioner No.2 was serving as Selection Grade Lecturer (SGL) in the same college.

6. It has been stated that the present Higher Education Department, of which the petitioners are members, had been carved out from erstwhile Higher & Technical Education but the new department, as stated in the writ petition, has still been working under the administrative control of the Higher & Technical Education Department, Government of Nagaland. In 1983, by a policy decision of the Govt. of Nagaland, a number of private colleges in the State of Nagaland had been taken over by the Government.

7. Tuensang private college was one of such colleges, so taken over by the Government. In view of taking over of the private colleges, the respondent No.4 and 5 who were working as Lecturer in Tuensang college were given fresh appointment along with others vide the Govt. Notification No.EDS(A)/1/83 dated Kohima 06.09.1983. In the said Notification, the name of the respondent No.4 appears at Sl.No.2 and the name of the respondent No.5 appears at Sl.No.3.

8. It has also been stated that the appointment of the respondent No.4 & 5 were made on purely adhoc basis for a period of four months or till the recruitment to the post is finalised by the Commission whichever is earlier.

9. For ready reference, the said Notification at Annexure-B is reproduced herein below:-

WP(C) No.25(K)2011  With WP(C) No.86(K)2010    6 "GOVERNMENT OF NAGALAND EDUCATION : DEPARTMENT NOTIFICATION Dated: Kohima, the 6th Sept./03.
No.EDS(A)/1/83 : The Governor of Nagaland is pleased to appoint the following persons to the post of Lecturer (Class-I- Gazetted) in Tuensang College, in the Department indicated against their names in the scale of pay of Rs.700-40-110-50- 1300-Assessment-504-7600/-(SIC) pm plus Innerline compensatory Allowances @20% of basic pay subject to a maximum of Rs.400/- pm and all other allowances as are admissible under rules issued from time to time with effect from the date of their taking overcharge of their duties.
                            Sl.No. Name                                  Department

                            1. Shri.S.N. Singh                               Lecturer in English

                            2. Shri.Watisangba Aier          "           " Economics

                            3. Miss.S.Chubasangla Chang "                "        -do-

                            4. Mrs.Hutoli Sema               "           "     History

                            5. Shri. A.C. Choudhury          "           "       -do-

                            6. Dr. C. Singh                  "       " Pol. Science

                            7. Shri.Ngangshikekba            "       "       English.

2. The appointment are made on purely adhoc basis for a period of 4 months or till the recruitment to the post is finalised by the Commission whichever is earlier.
3. Shri. S.N. Singh, Lecturer in English will look after the current charges of the Principal, Tuensang College in addition to his duties.

Sd/- A.M. Gokhale Secretary to the Govt. of Nagaland."

10. On 16.10.1987, the Higher Education Department, Govt. of Nagaland, published a tentative seniority list in respect of (i) Principal (Non UGC) (ii) Vice Principal (Non UGC) (iii) Professor (Non-UGC) and (iv) Lecturer (UGC) inviting claims and objections, if any, to the said tentative seniority list and on consideration of the objections, received from the concerned officers, by a subsequent Memorandum No.EDS(C)88/87 dated Kohima 09.05.1988, a final seniority list for (i) Principal (Non UGC) (ii) Vice Principal (Non UGC) (iii) Professor (Non-UGC) and (iv) Lecturer (UGC) as on 01.01.1987 was published.

11. In the aforesaid seniority list, the name of the petitioner No.1 & 2 and the name of the respondent No.4 & 5 appeared at Sl.No.63, 66, 83 & 84 respectively. WP(C) No.25(K)2011  With WP(C) No.86(K)2010    7 The date of regularization of the private respondents therein had been shown as 08.05.1985 and same was said to have been done on the recommendation of the NPSC. Said seniority list was circulated by the Memorandum, dated 09.05.1988. But the seniority list of Vice Principal and Professor, aforesaid, had been published as tentative seniority list.

12. However, by issuing Corrigendum No.EDS(C)88/87 dated, Kohima 31.05.1988, the word "tentative" had been deleted meaning thereby that tentative seniority list dated 16.10.1987 became final. Thereafter, the said seniority list was circulated in the year 2006. In such seniority list, circulated in 2006, the position of the respondent No.4 & 5 herein was shown at Sl.No.83 &

84. It has also been stated that prior to the issuance of the Notification dated 15.06.2010 all promotions were considered on the basis of final seniority list dated 09.05.1988.

13. However, in the month of December, 2009, vide letter No.H.ED/ADMN- A/3/2006-07 dated, Kohima 03.12.2009 the Director of Higher Education Department submitted a proposal to the Commissioner & Secretary, Higher Education Department, Nagaland, Kohima seeking appointment to the post of Principal at Pfutsero College, Pfutsero. In the letter dated 03.12.2009, it has been stated that on the basis of the representations, received from the private respondents and on examination of their claim in the light of documents, they furnished, the Director found that the services of private respondents need to be regularised from 15.04.1983.

14. On the basis of the aforesaid findings, pending, updating and short listing of the seniority list of 1988, the respondent No.4 & 5 had been recommended for promotion to the post of Principal showing the date of regularisation of their services as 15.04.1983 thereby making them senior to the petitioners and also showing the petitioner No.1 below the private respondents. A copy of the said letter was at Annexure-E to the writ petition.

15. On coming to know about the aforesaid developments, the petitioners made an enquiry and on such enquiry, they stumbled upon the Notification WP(C) No.25(K)2011  With WP(C) No.86(K)2010    8 No.EDS(O)7/83 dated Kohima 10.05.1994, issued by the Commissioner & Secretary to the Govt. of Nagaland whereby the private respondents were regularised retrospectively with effect from 15.04.1983 meaning thereby that they were regularised in services even before they were regularly appointed to the post of Lecturer.

16. By the said Notification, it was also provided that the services rendered by them before the taking over of the college in which they were working would also be counted for all purposed including counting of the services for the purpose of fixation of seniority. The petitioners contend that the Notification dated 10.05.1994 at Annexure-F to the writ petition was never published in the Nagaland Gazetted. Nor was it notified in accordance with the prevailing rules and procedures.

17. Rather same was issued in hush-hush manner in order to oblige the private respondents and that too with ulterior motive. In that process, it affected adversely the petitioners as their seniority got downgraded and their future prospect became more and more bleak, more so, when all those were done without affording them an opportunity of being heard. The petitioners therefore drabbed such conduct on the part of official respondents as arbitrary, illegal and against the principle of natural justice.

18. Being aggrieved, on 20.02.2010, the petitioners submitted a representation to the Director, Higher Education Department, Kohima, Nagaland with a copy thereof to the Commissioner & Secretary, Govt. of Nagaland, Higher Education Department requesting the former to restore their seniority in terms of the list dated 09.05.1988 and to promote them to the post of Principal. In their representations, they had also mentioned that their positions in the original seniority list were far above the positions of the private respondent No.4 & 5.

19. The Director, Higher Education Department, Kohima, instead referring the matter to the Government, as required under the existing procedure, rejected the representation without examining the same on the ground that the private respondents were regularized w.e.f. 15.04.1983 on the strength of Notification WP(C) No.25(K)2011  With WP(C) No.86(K)2010    9 dated 10.05.1994. It has further been argued that the Director has no authority to dispose of the representation as the Government, being the appropriate authority, could have disposed of such representations.

20. It has been pointed out by the petitioners that the Director in his letter dated 03.12.1993 had stated that "the seniority list of 1988 has been outdated and has been short listed". As the petitioners were not aware of such updating and short listing of seniority list 1988, so the petitioner No.1 requested by her representation dated 12.04.2010 as to whether there was any updating and short listing of seniority list aforesaid. Similar clarification was sought for by representation dated 03.12.2009. But the petitioner No. 1 is yet to receive any reply to such representations.

21. While the petitioners are expecting the disposal of the representations dated 20.02.2010 and 12.04.2010, the respondent authorities issued a Notification dated 15.06.2010 whereby and where-under altogether six officers including the private respondents were given officiating promotion to the different posts in the Department of Higher Education bypassing the claim of the petitioners to such posts and such promotion has been given on the basis of Notification dated 10.05.1994 by which the private respondents along with others were given seniority with retrospective effect.

22. Referring to the Notification dated 06.09.1975 at Annexure-6 to the affidavit-in-opposition, the petitioners have contended that originally, the private respondents were regularized in services w.e.f. 08.05.1985 and same was done on the recommendation of the NPSC. But by the impugned Notification dated 10.09.1994, the private respondents were regularized w.e.f. 15.04.1983 which is clear violation of the Office Memorandum dated 08.07.1975.

23. For ready reference, the Notification is reproduced below:-

"GOVERNMENT OF NAGALAND HOME DEPARTMENT: ADMINISTRATIVE REFORMS (O&M) BRANCH No.AR-13/21/74 Dated Kohima, the 8th July, 1975 WP(C) No.25(K)2011  With WP(C) No.86(K)2010    10 MEMORANDUM Sub : Counting of Seniority for service rendered on Adhoc Appointment.
The undersigned is directed to refer to the subject cited above and to say that it has been brought to the notice of this Department for clarification that whether the services rendered by an official on adhoc appointment should count towards seniority including leave, increment and pension etc. After careful examination it has been decided that if such adhoc services is continuous followed by regular appointment/confirmation the period of adhoc services thus rendered will count for increment, leave pension and other services benefit. But seniority in the particular cadre should count only from the date of regular appointment and should follow the order of merit given by the Nagaland Public Service Commission or the Selection Board.
Sd/- A.K. BISWAS Under Secretary to the Government of Nagaland."

24. As the Notification dated 10.05.1994 is in total contradiction of Notification dated 08.07.1975, same also offends the policy decision incorporated in Notification 08.07.1975. According to the petitioners, the notification dated 10.05.1994 also violates the various pronouncements made by the Apex Court of the country on the point of regularization of services of officials rendered on contract/adhoc basis.

25. The petitioners therefore, filed the proceeding seeking relief as aforesaid which was numbered as WP(C) No. 86(K) /2010. Here, it needs to be mentioned that during the pendency of the proceeding above, the Notification dated 29.06.2010 at Annexure-L to the writ petition No.25(K) 2011 as well as the Corrigendum dated 07.10.2010 were issued.

26. The Notification dated 29.06.2010 was designed to give the service benefits to as many as 44 officers including the private respondent No.4 & 5 in WP(C)No.86(K)2010 in the ratio of 3:1, i.e. one year of service benefits for three years of continuous service towards the counting of seniority. On the other hand, the Corrigendum dated 07.10.2010 was issued partially modifying the Department Notification dated 29.06.2010.The writ petitioners also wants those notifications to be set aside citing similar infirmities therein.

27. The State respondents as well as respondent No. 4 have contested the proceeding having filed separate counter affidavits. In their counter affidavit, state respondents have denied all the allegations made against them. According to WP(C) No.25(K)2011  With WP(C) No.86(K)2010    11 them, the respondent No.4 submitted the Director, Higher Education Department a representation dated 24.12. 93 contending that though his services were regularized in 1983, some other lecturers whose services were regularized in 1984 only had been promoted as Principal depriving him from the benefit of such promotion.

28. On making the scrutiny of the allegation in the representation in the light of information, furnished in the documents, submitted along with such representation, the Director found that six lecturers junior to the private respondents had been promoted as Principal although respondent No. 4 whose services was regularized from 15.04.1983 was not given such promotion. As such, the Director, Higher Education Department extended similar benefits to respondent No. 4 as well as to respondent No. 5 and one Dr. C.Singh, vide Notification dated 10.05.1994 at Annexure-3 to the counter affidavit.

29. In that context, it has been stated that as per the Government policy in notification dated 14.10.1994, the services of lecturers of private colleges are to be regularized basically from the date on which the private colleges were taken over by the Government. But such Notification also recognized the services rendered by lectures of such colleges while they were still in the private state for all purposes , off course on fulfillment of certain conditions, mentioned therein.

30. Since Sao Chang College, Tuen chang was taken over by the Government on and from 15.04.1983, respondent No. 4 & 5 become government servants from such a date and as such, the services of respondent No. 4 & 5 who were the lecturers of aforesaid college was required to be regularized w.e.f. 15.04.1983 and that needs to be done despite the notification dated 6.09.1985 which conveyed the government decision to regularize the services of private respondents w.e.f. 08.05.1985 only.

31. In the meantime, the proposal for appointment of Principal at Pfutsero College, Pfutsero had come up for consideration. While the matter relating to the appointment of Principal of Pfutsero was under consideration, vide his letter dated 3rd December, 2009 at annexure E to the writ petition, the respondent No.3 WP(C) No.25(K)2011  With WP(C) No.86(K)2010    12 has pointed out that on the examination of the representation received from the respondent No.4, the seniority list have been upgraded and same was as follows:

i) Dr. Wattingsang Aier, Reader, Sao Chang College (ii) Smti.S. Chabangla Chang as SLG and (iii) Smti. Chubyangla Longkumer as SLG Fazl Ali College.

32. On getting information about the submission of proposal for filling the post of Principal at Pfutsero College vide letter dated 05.03.2009, the petitioners submitted a representation dated 20.02.2010 claiming seniority over the private respondent No.4 & 5. The respondent No.3 on examining the representation aforesaid found the claim of the petitioner not tenable in law and as such, reiterated the seniority position submitted to the Govt. earlier.

33. Referring to the seniority list of 1988, the State respondents claim that the seniority positions of lecturers keeps on changing and lists is, therefore, required to be updated from time to time. Many a change, which occurred since the issue of seniority list of 1988, were unfortunately were not incorporated in the seniority list of 1998. Therefore, the list of 1988 cannot be considered to be the final document on seniority of the lecturers for all time to come so as to make promotion only on the basis such a seniority list.

34. Regarding the allegation that the Notification dated 10.05.1994 was brought into existence in a hush-hush manner in order to give some education Officers undue benefits, more particularly, respondent No.4 & 5, it has been submitted that same was duly circulated since a copy of the same was forwarded to all concerned including to the publisher, Nagaland Gazette, Kohima. Therefore, the allegation that said Notification was brought into existence into hush-hush manner is nothing but a down right falsehood.

35. Referring to the Office Memorandum dated 08.07.1975, it has been stated there was no contradictions between the office Memorandum and Notifications aforesaid. But even one assumes for the sake of arguments that there is contradictions between the O.M. dated 08.07.1975 and notification dated 10.05.1994, same cannot be challenged at this belated stage. On the above WP(C) No.25(K)2011  With WP(C) No.86(K)2010    13 contention, the respondents have prayed for dismissal of these writ petitions filed by the petitioners.

36. On the other hand, the respondent No.4 having filed counter affidavit supported all the contentions advanced by state respondents. He further submits that there are three modes of appointment to the post college lecturer.

37. For ready reference relevant part of his counter affidavit is reproduced below:-

"............. a) The different mode of appointment procedure followed for the post of lecturers by the Government is as follows:-
(i) through selection process conducted by the Nagaland Public Service Commission (NPSC).
(ii) when private Colleges are taken over by the State Government
(iii) absorption of service for those who have completed three years and above in adhoc/contract basis by applying the principles of 3:1."

38. He therefore, submits that none of the notifications impugned in WP(C) No. 86(K) 2010 and WP(C) No. 25(K) 2011 are open to the charge of being illegal, arbitrary and against the principles of natural justice. He therefore, urges this court to dismiss both the writ proceedings initiated by petitioners aforesaid.

39. The writ petitioners have filed their affidavit-in-reply in response to the affidavit filed by the respondents No.1 to 3 and respondent No. 4 refuting the counter -allegations made therein. On admitting that the Govt. has full competence to take policy decision on matters of public importance, they contend that under the grab of taking the policy decision, the Govt. could not ignore the existing rules and law which already hold the field.

40. However, the Notification dated 10.05.1994 had encroached a space already occupied by Office Memorandum dated 08.07.1975 which laid down a clear policy regarding the regularization of services of official working on adhoc/contract employees. This apart, the Apex Court also clearly pronounces the law on the field which is quite in consonance with the policy incorporated in O.M. dated 08.07.1975. Therefore, notifications, aforesaid, cannot escape being found illegal, arbitrary and against the principles of natural justice. WP(C) No.25(K)2011  With WP(C) No.86(K)2010    14

41. Referring to the necessity of making change in the seniority list, it has been submitted that seniority list once finalized may be reviewed from time to time but such review needs to be done to accommodate the genuine changes in accordance with rules and procedures. It cannot be done to further interest of someone in the good book of Govt. and that too adversely affecting the genuine interest of some other officers. But that was not done in our instant case, alleged learned counsel for the petitioners.

42. Here it needs to be mentioned that during the pendency of this proceeding on 30.06.2010, the University Grant Commission (in short 'UGC') has drawn a policy for prescribing minimum qualification for appointment and career advancement of lecturer, reader and professor in the university and college and as per the said policy, no one can be appointed Principal of a Govt. college unless he/she possesses certain qualifications and securing at least 55% marks in Master's or equivalent grade is one of such qualifications.

43. It has been pointed out that the petitioner No.1 did not possess such qualification and therefore, even if she succeeds in getting the relief, sought for in this writ petitions, she cannot be appointed as Principal due to her not having requisite qualifications. This is another ground why this writ petition in respect of the petitioner No.1 needs to be rejected.

44. In trying to refute such a contention , advanced by the learned counsel for the respondent No. 4, it has been pointed out that the promotion of the petitioners became due long before the aforesaid Notification came into operation and as such, she cannot be deprived of such benefits banking on a Circular which came into being long after her promotion became due, more so, when her juniors were promoted to the post of Principal without having all the qualifications, mentioned in the aforesaid UGC Notification. The petitioners, therefore, urge this court to granting them the reliefs, sought for.

45. I have given my anxious consideration to the rival submissions having regard to the pleadings of the parties and documents annexed therewith. But before could we proceed further, I find it necessary to know if there is any WP(C) No.25(K)2011  With WP(C) No.86(K)2010    15 contradiction between the Notifications aforesaid and the Office Memorandum dated 08.07.1975 and various pronouncements made by the Apex Court of the country on the point covered by Office Memorandum aforesaid.

46. I have already found that writ petitioners consider the Notification dated 10.5.1994 or for that matter the Notification dated 14.10.1993 to be Notification in stark contradiction with the Office Memorandum dated 6.5.75, particularly in matter of counting of past service, rendered on adhoc/contract basis for the purpose of fixation of seniority.

47. In that connection, it has been pointed out that the Office Memorandum dated 6.5.75 prohibits the authority concerned from regularizing the services of the officials from the date on which they enter service on contract or adhoc basis in so far counting of seniority is concerned. But the Notification dated 10.5.1994 or for that matter the Notification dated 14.10.1993, tries to enforce what the Office Memorandum dated 6.5.75 prohibits so assiduously.

48. The petitioners seem to have entertained such an opinion because of the assumption that though Notification dated10.5.1994 principally tries to regularize the services of lectures of private colleges on and from the date on which such colleges were taken over by the State Govt. but it also gives weightage to the service, so rendered to such colleges before they were taken over by the government.

49. More important, such past services are to be counted even for the purpose fixation of seniority of those college lectures. According to petitioners, there cannot be any quarrel over the regularization of services of lectures of private college from the date on which such colleges were taken over by the Government. Being so, up to that extent they did not question the legality of the notifications aforesaid.

50. But concession ,granted, goes that far and no further since , according to the petitioners , the making of provisions for counting of services, rendered to such colleges by the lecturers before they were taken over by the Government even for the purposes of counting seniority is clearly violative of Office WP(C) No.25(K)2011  With WP(C) No.86(K)2010    16 Memorandum dated 06.09.1975 as well as various decisions rendered by the Hon'ble Apex Court which prohibit the regularization of past service on adhoc/contract basis for the purpose of fixation of seniority.

51. However, such assumptions/presumptions, in my considered opinion, are totally unfounded. In order to appreciate problem under consideration well, one needs to know the background in which such Notifications came into being. It is a well known fact that the most of the teachers of all private colleges had to render years of services before such colleges were taken over by the Government.

52. It is also in the every body's knowledge month rolls into years, years slips into decade and decades into perpetuity but the dreams of lectures of private colleges becoming government servants one day on regularization of their services remain dreams and dreams only and in that process, many of the lectures get retired from jobs serving on an honorary basis or on nominal salary. The sacrifice, so made, is, therefore, simply enormous in the term of time, energy and above all, the loss of years of productivity in those teachers.

53. Instances may not be few and far between when such teachers had to call it a day after years of voluntary services without touching a fording coming to them from the Government treasury. What is worse, they had to suffer such agony, misery, wretchedness despite they being far too well equipped with all wherewithal, necessary to make live and living comfy cozy and comfortable .

54. This is nothing but some sorts of human tragedy, more so, when the teachers sacrifice their today to secure the tomorrow of the students who are aptly called the future of the country. It is in those settings, when one considers the policy, incorporated in the Notification under scrutiny, he cannot but conclude that policy aforesaid tries to address huge human problem with profound sympathy. Such a policy is quite in tune with principles of natural justice and constitutional dicta as well.

55. Being so, in my considered opinion, such a policy cannot be drabbed as arbitrary, illegal and against all established rules and procedures and to that WP(C) No.25(K)2011  With WP(C) No.86(K)2010    17 extent, the contention of the petitioners that the policy, so incorporated, in the Notification dated 10.04. 1994 and the Notification dated 14.10.1993, particularly Notification dated 10.04.1994 is arbitrary, illegal and against all established rules and procedures cannot be accepted.

56. Policy in the Notification dated 10.04. 1994 and the Notification dated 14.10.1993 having been found well fortified on moral ,ethical and social consideration , let me consider whether it offends Office Memorandum dated 6.5.75 and various pronouncements, made by the Apex Court of the country on the matter under consideration. Coming back to the Notification dated 10.05.1994 and 14.10.1993, I have found that said Notifications stipulate certain conditions for regularization of services of lecturers in private colleges. They are:-

(i) Services of such lecturers would be regularised basically on the date on which such colleges are taken over by the Govt.;
(ii) They must serve such college for certain length of time before being taken over by the Govt. in order to get the benefit of past services, more particularly, in matter of fixation of seniority.
(iii) The period, so prescribed, is minimum 3(three) in case of teachers who had UGC norms and 4(four) years in case of teachers who are not having such norms.
(iv) For every three years of service, one year would be counted towards fixation of seniority of such teacher and
(v) Such services must be continuous.

57. As a corollary to the above conditionalities, the lecturers of private college must fulfill some other conditions as well. They are:-

(i) They must be appointed by some authority in those colleges who had competence to do so and
(ii) The appointments, they were given by such authority, must be for indefinite period as against appointment on adhoc/contract basis.

58. When those conditionalities are considered in the background in which those Notifications were brought into being, one cannot find fault with Governments giving some weightages to the past services, rendered by teachers of private colleges even for the purpose of fixation of seniority, more so WP(C) No.25(K)2011  With WP(C) No.86(K)2010    18 ,when those Notifications intend to address huge human problem with a touch of humanity in order to wipe out, if not all, some of the problems which cripple their lives and living of teachers of private colleges over a very long period of time.

59. Viewed from that angle, there cannot be any escape from the conclusion that the Notifications which give some weightages to the past services, rendered by teachers of private colleges even for the purpose of fixation of seniority no way offend either various judicial pronouncements or the policy incorporated in the Office Memorandum dated 6.5.75 propagated by the Government to carry out interest of public importance.

60. Situation being such, let us see how far the policy, incorporated in the Notification dated 10.05.1994 or for that matter the Notification dated 14.10.1993 cover the cases of the respondent No.4 & respondent No. 5. On perusal of the letter dated 06.09.1983, it would appear clear that they were appointed as lecturers on adhoc basis for a period of four months or till the recruitment to the post was regularized by the Nagaland Public Service Commission or whichever was earlier.

61. The Notification dated 06.09.1985 at Annexure-6 to the counter affidavit further fortifies that the respondents No. 4 & 5 were regularized with effect from 08.05.1985 and as indicated in the letter dated 06.09.1983, same was done on the recommendation of NPSC, vide their letter dated No.NPSC/REG/1/85 dated 08.05.1985. There is absolutely nothing on record to show that the Notification dated 08.05.1985 had been ever withdrawn or recalled subsequently by the concerned authority.

62. Letter dated 06.09.1983 and Notification dated 06.09.1985, therefore, very firmly demonstrate that the respondent No.4 & respondent No. 5 were at first appointed as lecturers on adhoc basis and on the recommendation of the NPSC, they were subsequently regularized in their services with effect from 08.05.1985. To put it slightly differently, the respondent No. 4 and respondent No. 5 were regularized in service only on and from 08.05.1985. Any other conclusion would be incompatible with materials available on record. WP(C) No.25(K)2011  With WP(C) No.86(K)2010    19

63. Since they were appointed on adhoc basis and since they were regularized in service with effect from 08.05.1985 and that too on the basis of the recommendation of the NPSC, their case cannot be said to have been covered by the policy, incorporated in the Notification dated 14.10.1993 or for that matter the Notification dated 10.04.1994 and as such, they cannot claim regularisation of their services on and from the date on which the college in which they were working as lectures was taken over by the Government.

64. However, the case of the petitioner is different altogether. I have found that the petitioners herein were duly appointed to the posts of lecturer in Fazl Ali College with effect from 26.03.1984 and same was done on the recommendation of the NPSC. Situated as such, their seniority needs to be counted from 26.03.1984 itself. They are, therefore, certainly and surely much senior to the respondent No.4 & 5 in services since respondent No.4 & 5 got regularized in service with effect from 08.05.1985 only.

65. However, the respondent No.3 or for that matter other official respondents, on wrong interpretation of the facts on record, issued the Notification dated 10.05.1994 regularizing the services of the respondent No.4 & respondent No. 5 with effect from 15.04.1983, being the date on which Sao Chang College, Tuensang was taken over by the Government. But such an interpretation, being totally unfounded, cannot be allowed to sustain.

66. However, official respondents labouring under same wrong notion, issued a Notification dated 29.06.2010 at Flag-L to the petition in WP(C) 25(K)/2011 showing the date of contract appointment of Respondent No. 4 and Respondent No. 5 as 03.10.1979 and 0.08.81 respectively wherein the date of regularization of their services was shown as on from 15.04.1983.

67. Worse still, by the Corrigendum, dated 07.10.2010 at Flag-M to the same petition, the dates of contract appointment of the respondent No. 4 & respondent No. 5 has again been shown as 01.03.1983 and 01.08.1981 respectively whereas the dates of their regular appointment to the posts aforesaid were shown as 01.03.1984 (1983?) and 15.04.1983.

WP(C) No.25(K)2011  With WP(C) No.86(K)2010    20

68. Notification dated 29.06.2010 at Flag-L and the Corrigendum, dated 07.10.2010 at Flag-M, in my considered opinion, instead of advancing the cause of the of respondent No. 4 and Respondent No. 5 makes their claim that respondent No. 4 and Respondent No. 5 were regularised on and from 01.03.1984 and 15.04.1983 respectively more and more unreliable and untrustworthy. The fact that their original appointments were shown as contractual appointment only makes such a conclusion inevitable.

69. Learned counsel for the respondents have submitted that even if one assumes for the sake of argument for a moment that a incorrect interpretation is given vis-a-vis regularization of services of respondent No. 4 and respondent No. 5, yet, for the failure of the petitioners to agitate such matter in time, they have forfeited their rights to come up before this Court with a writ petition after a gap of almost 16 years since the writ court never sides with the indolent.

70. I have found that the petitioners in their writ petitions repeatedly contend that they came to know about the existence of the Notification dated 10.05.1994 only when the respondent No.4 & 5 were recommended for promotion to the post of Principal on the basis of the Notification aforesaid. The moment, they came to know about the same, they come up before the Court and agitated their grievances seeking appropriate relief as well.

71. They also claim that the aforesaid Notification was never circulated to the authorities concerned including the publisher of Nagaland Gazette. As they were not published as required under the rules and procedures, they remained in the dark about the existence of such Notifications over a long period of time. In such a scenario, no offence can be taken for their not coming to the writ court immediately after the alleged publication of the Notifications, aforesaid.

72. In that context, learned counsel for the respondents has submitted that since it is apparent from the Notification aforesaid that same was forwarded to all concerned including the publisher of Nagaland Gazette, it needs to be presumed that it was duly published. However, such an argument is found to be farfetched WP(C) No.25(K)2011  With WP(C) No.86(K)2010    21 one since the official respondents made no effort whatsoever to show that such Notifications were really circulated as required.

73. Same could have been done merely by calling someone from the concerned authorities who are all under the administrative control of some of the respondents. But they did nothing to discharge the obligations which sit heavily on their shoulder for the strong denial on the part of petitioners. In the face of above failure on the part of the respondents, there cannot be an escape from the conclusion that the Notifications in question were not properly published for information of all concerned, more particularly, affected ones. In such a scenario, I have no other option but to turn down attack mounted on this count.

74. I have also found that in his affidavit, respondent No.4 tries to resist their claim for seniority of the petitioners saying that there are three modes of appointment to the post of college lecturers which are indicated in his affidavit and taking over the private college with all the teachers and staff is one of such modes of recruitment. According to him, the respondent No.4 & respondent No. 5 became regular lecturers of Government College when Sao Chang College, Tuensang was taken over by the Government on 15.04.1983.

75. Respondent No.4 again submits that on considering the services, rendered by him at Tuensang college till the date of taking over by the Government, a weightage was given to the past services, rendered by the respondent No. 4 for the purposes of counting his seniority on the basis of formula fixed and thus, his service seniority was actually counted on the basis aforesaid formula and on doing so, his service was regularized with effect from 01.03.1984 (1982?).

76. Therefore, it does not lie in the mouth of the writ petitioners to say that the respondent No.4 & respondent No. 5 are not senior to them in service. But the aforesaid matter has been dealt in detail in our forgoing discussion and same needs no further reiteration here. Suffice it to say that the contention of the respondent No.4 that the date of regularization of services of respondent No. 4 WP(C) No.25(K)2011  With WP(C) No.86(K)2010    22 and respondent No. 5 from 1.3.1984 (1982?) and 15.04.1983 respectively is found to be totally devoid of substance.

77. It is again been contended in view of the Circular dated 30.05.2010 issued by UGC, the petitioners, more particularly, the petitioner No.1 became ineligible to the post of Principal since she did not have the requisite qualification in the form of marks, to be obtained at Masters Degree and also for not having Ph.D. which were sine quo non to be considered for appointment to the post of Principal under the new guidelines, issued by the UGC.

78. I have found that the guidelines came into operation on and from 30.05.2010. But the promotion of the petitioners to the post of Principal became due even before the Circular dated 30.05.2010 became effective. Being so, the matter relating to her promotion needs to be considered, not under new Circular, but under one, which held the ground during the time under consideration.

79. The fact that teachers, junior to her were already considered for promotion and in fact, they were already granted officiating promotion only confirms that the petitioners need to be considered under the old Circular only and if they are found otherwise qualified to be promoted to the post of Principal, they are required to be promoted to the post of Principal on and from the date on which their juniors were promoted to such post.

80. In view of above, I am of the opinion that the Notification dated 10.05.1994 at Annexure-F, letter dated 15.03.2010 at Annexure-H, Notification dated 15.06.2010 at Annexure-J to the writ petition in WP(C)No.86(K)2010 and Notification dated 29.06.2010 at Annexure-L and Annexure-M to the writ petition in WP(C) No.25(K) 2011 in so far they relate to the respondent No.4 & 5, are required to be set aside, same being illegal, arbitrary and without any basis whatsoever.

81. Consequently, the aforesaid Notifications stand set aside and the position of the petitioners No.1 & 2 as well as respondent No.4 & 5 stands restored to the places as shown in the final seniority list of 2008.

WP(C) No.25(K)2011  With WP(C) No.86(K)2010    23

82. Further, the State respondents are directed to conduct a special DPC to consider the promotion of the petitioners to the post of Principal and to make necessary recommendation to the concerned authority, if they are otherwise found eligible for promotion to the post of Principal.

83. Needles to say that Respondent No.4 and Respondent No.5 may also be considered for promotion to the post of Principal provided there are vacancies and provided they are otherwise qualified.

84. With the above directions and observations, both the writ petitions are accordingly disposed of.

JUDGE lk / V.Lyndem WP(C) No.25(K)2011  With WP(C) No.86(K)2010    24 WP(C) No.25(K)2011  With WP(C) No.86(K)2010