High Court Rajasthan High Court - Jodhpur

Jawari Lal Prajapat & Ors vs State Of Raj. & Ors on 4 August, 2010

Rajasthan High Court – Jodhpur
Jawari Lal Prajapat & Ors vs State Of Raj. & Ors on 4 August, 2010
                                                                             Item No.22. DJ/-
                                                                     SBCWP NO. 7231/2010
                                       Jawari Lal Prajapat & Ors. Vs. The State of Raj. & Ors.
                                                                  Order dt: 04th August, 2010


                                      1/8
         IN THE HIGH COURT OF JUDICATURE FOR RAJASTHAN
                                AT JODHPUR
                                  ORDER

(1) S. B. Civil Writ Petition No. 7231/2010
Jawari Lal Prajapat & Ors. Vs. The State of Raj. & Ors.

&
(2) S. B. Civil Writ Petition No. 7232/2010
Shaitan Singh & Ors. Vs. The State of Raj. & Ors.

&
(3) S. B. Civil Writ Petition No. 7233/2010
Shiv Dutt Singh Charan & Ors. Vs. The State of Raj. & Ors.

    DATE OF ORDER :::        04th August, 2010

                                PRESENT

                HON'BLE DR. JUSTICE VINEET KOTHARI
REPORTABLE


    Mr. Kuldeep Mathur, for the petitioners.
                                      ---

1. Heard learned counsel for the petitioners at length at

admission stage.

2. The petitioners, who are Teachers Grade-III, are working

on deputation under the Rajasthan Council for Primary Education in

‘Sava Shiksha Abhiyan’ have invoked the extra ordinary jurisdiction of

this Court against the order passed by the Commissioner of the

Rajasthan Elementary Education Council vide Annex-4 dated

12.05.2010, and consequential order passed by the Additional District

Project Coordinator vide Annex-5 dated 28.05.2010 which was

passed to give effect to an order Annex-2 dated 05.06.2008 passed

by the Secretary to the Government, Education Department, Jaipur
Item No.22. DJ/-

SBCWP NO. 7231/2010
Jawari Lal Prajapat & Ors. Vs. The State of Raj. & Ors.

Order dt: 04th August, 2010

2/8
addressed to Commissioner of ‘Sarva Shiksha Abhiyan’, about two

years ago.

3. The grievance of the petitioners raised in the present writ

petitions is that they are working on deputation as CRCF (Cluster

Resource Centre Facilitator), and as per scheme of ‘Sarva Shiksha

Abhiyan’ upon deputation they were to discharge certain duties,

which are specified in the Circular 2008-09 (Annex-1) on record,

issued by the said Rajasthan Council for Primary Education under the

‘Sarva Shiksha Abhiyan’, like holding meetings of various schools

under that cluster or group, inspect such schools, make reports on

the working of such schools and send necessary reports to the

concerned authority, namely, Block Resource Centre Facilitator

(BRCF).

4. The project of ‘Sava Shiksha Abhiyan’ is a Government

of India Flagship Programme for achievement of Universalization of

Elementary Education (UEE) in a time bound manner, as mandated

by 86th Amendment to the Constitution of India making free and

compulsory education to the children of 6-14 years age group, a

fundamental right. In order to implement the said ‘Sarva Shiksha

Abhiyan’ the teachers of the Government schools like the petitioners,

were deputed to carry out the specified duties under that scheme as

would be borne out from the said Circular.

5. Vide Annex-2, communication dated 05.06.2008 marked

as ‘Most Important’, the Secretary to the Government of Rajasthan,
Item No.22. DJ/-

SBCWP NO. 7231/2010
Jawari Lal Prajapat & Ors. Vs. The State of Raj. & Ors.

Order dt: 04th August, 2010

3/8
School Education communicated to the Commissioner, ‘Sarva

Shiksha Abhiyan’, Jaipur that the administrative control of CRCF and

BRCF would be henceforth as specified in that communication with

immediate effect. The BRCF personnels were to be under the

administrative control of Block Elementary Education Officer (BEEO)

whereas CRCF personnels, like the present petitioners, were to be

under the administrative control of the Nodal Headmaster of the

concerned Cluster of the schools.

6. After lapse of about two years, the said Commissioner of

‘Sarva Shiksha Abhiyan’ issued the impugned order Annex-4 dated

12.05.2010 referring to the said letter of 05.06.2008 giving effect to

the said order dated 05.06.2008. He directed that hence forth the

CRCF personnels like the petitioners, would be under the

administrative control of the concerned Nodal Headmaster of the

concerned Cluster of the schools. By the said administrative control,

the Commissioner in his impugned communication (Annex-4) dated

12.05.2010 specified that such CRCF personnels will mark their

attendance in the attendance register at the concerned cluster of the

school headed by the said Nodal Headmaster, their weekly travel

plan would be approved by the said Headmaster, their travel bills will

also be verified by the said Nodal Headmaster and their report on the

inspection of various schools maintained in a Diary will also be

counter signed/verified by the said Nodal Headmaster; and after such

verification of their travel plan, travel bills etc., the said bills will be
Item No.22. DJ/-

SBCWP NO. 7231/2010
Jawari Lal Prajapat & Ors. Vs. The State of Raj. & Ors.

Order dt: 04th August, 2010

4/8
forwarded to the BRCF for the needful payments. A consequential

order was issued by the Additional District Project Coordinator, Sarva

Shiksha Abhiyan (Respondent No.5) as 28.05.2010 to the same

effect.

7. The petitioners have approached this Court by way of

present writ petition challenging these two orders and also the earlier

order dated 05.06.2008 passed by the Secretary to the Government

of Rajasthan, School Education (Annex-2).

8. Learned counsel for the petitioner, Mr. Kuldeep Mathur

taking the Court through these impugned orders as well as the duties

assigned to the various persons working at different levels in the said

Sarva Shiksha Abhiyan vide Annex-1, urged that CRCF the

petitioners, who were reporting earlier to the BRCF, are now made

subject to administrative control of the Nodal Headmaster of the

Cluster whose school may itself be the subject to the inspection by

the petitioners as CRCF and in case their report is adverse to the

said school, the administrative control by the said Nodal Headmaster

of the Cluster cannot be effective and at the same time, the

administrative control of the said Headmaster will create so many

hurdles in the effective discharge of the duties by the petitioners. He

further submitted that the duties assigned in the Circular did not

envisage any such intervention of the said Nodal Headmaster, when

such Circular was issued for the year 2008-09 and again on latest

Circular relating to Supervision and Monitoring, issued for the
Item No.22. DJ/-

SBCWP NO. 7231/2010
Jawari Lal Prajapat & Ors. Vs. The State of Raj. & Ors.

Order dt: 04th August, 2010

5/8
Session 2010-11 vide Annex-2 dated 05.06.2008.

9. Learned counsel for the petitioners further contended

that the channel of reporting by CRCF to BRCF and BRCF further

reporting to BEEO was the proper channel and the Nodal

Headmaster had administrative control over the CRCF present

petitioners hitherto, and there is no justification for this change of the

administrative method by the Respondent- State and same being in

violation of Article 14 of the Constitution of India being arbitrary,

deserves to be quashed by this Court under Article 226 of the

Constitution of India.

10. Having examined the scheme of ‘Sarva Shiksha Abhiyan’

with the assistance of learned counsel for the petitioner and after

going through the Circular Annex-1, for the year 2008-09, and later

Circular for year 2010-11 and impugned orders, this Court is unable

to appreciate the contentions raised by the learned counsel for the

petitioners.

11. In the considered opinion of this Court, the order issued

by the Secretary to the Government of Rajasthan, School Education

on 05.06.2008 was merely an administrative reform and introducing

the intervention of the Nodal Headmaster of the concerned Clusters,

the State Government only intended to provide for better control and

more effective checks on the working of the present petitioners

CRCF. It is simply a Policy decision of the State Government and no

arbitrariness in the same is seen by this Court. The concerned
Item No.22. DJ/-

SBCWP NO. 7231/2010
Jawari Lal Prajapat & Ors. Vs. The State of Raj. & Ors.

Order dt: 04th August, 2010

6/8
Commissioner of the ‘Sarva Shiksha Abhiyan’ coming out his

slumber, as it were, took two years to implement the said Policy

decision of the State Government communicated to him vide Annex-2

dated 05.06.2008 itself is a serious matter of concern for this Court.

His decision to implement an administrative reform after two years of

the said communication beats the snails speed. If the Education

system in our country is suffering today, it is because of these kind of

authorities who take two years to implement a reform in the Policy for

better administrative control. The said Commissioner vide Annex-4

dated 12.05.2010 boldly gives reference to the order dated

05.06.2008 of the Secretary and issues the direction to give effect to

that order without even caring to explain the delay and as to why it

has taken so long for him to implement the said Policy decision of the

State Government. It is beyond the pale of doubt that State

Government through its personnels, including the teachers and the

present petitioners is empowered and duty bound to implement the

‘Sarva Shiksha Abhiyan’, a flagship programme of Government of

India as stated above and when the said reform was implemented the

petitioners, up in arms, in an absolutely thoughtless and reckless

manner approached this Court, invoking its extraordinary jurisdiction

for quashing of such administrative reform and a simple policy

decision, one fails to understand what prejudice can be caused to the

petitioners, if they are made subject to the administrative control of

the Nodal Headmaster of the concerned Cluster of the schools
Item No.22. DJ/-

SBCWP NO. 7231/2010
Jawari Lal Prajapat & Ors. Vs. The State of Raj. & Ors.

Order dt: 04th August, 2010

7/8
instead of reporting to BRCF as earlier done by them. It can neither

amount to change of service conditions, as contended by learned

counsel, nor the petitioners can be said to have any vested right in

administrative control by a particular authority or superior. The

contention of the learned counsel for the petitioners that the

petitioners may have to make a report adverse in the interest of the

concerned school itself, which is headed by the same Nodal

Headmaster under whose administrative control they are now placed

and, therefore, that situation may effect affect their working adversely,

is thoroughly misconceived to be rejected out of hand. If the

petitioners are bonafide, working honestly with sincerity, they are

expected to be bold enough to report the actual working of that

school even to the concerned Headmaster himself who is their

administrative authority. If anything untoward is done by such

Headmaster out of bias for such adverse reporting, the petitioners are

not remedi-less in the matter and there are superior authorities in the

Department of State Government to look after their grievances in

case same arise in implementation of the said administrative Policy.

12. It is unfortunate indeed that implementation of

educational scheme, which is the constitutional mandate as per

Article 21-A and Compulsory and Free Education Act having been

enacted by the Parliament, that intervention of the Courts in Article

226 of the Constitution of India, is invoked for such so-called petty

grievances, which in fact are really intended to make that scheme
Item No.22. DJ/-

SBCWP NO. 7231/2010
Jawari Lal Prajapat & Ors. Vs. The State of Raj. & Ors.

Order dt: 04th August, 2010

8/8
more effective. This Court should guard itself against such

intervention sought by the teachers-petitioners who instead of

discharging their duties faithfully and sincerely on the field and in the

schools, seek to challenge every such step taken by the responsible

authorities of the State Government, every now and then and for

every petty change in Policy for the fall of the Hat as they say. It is

well settled legal position that Policy decisions of the State

Government cannot be interfered by the Courts in extraordinary

jurisdiction under Article 226 of the Constitution of India unless such

Policy decisions are demonstrably shown to be perverse, shocking

the good conscience of the Courts, which renders them fail the acid

test under Article 14 of the Constitution of India.

13. Accordingly, while expressing its anguish over the

sluggish speed with which the Commissioner of the said ‘Sarva

Shiksha Abhiyan’ has acted in the matter and deprecating the same,

the arguments raised by the learned counsel for the petitioners are

found to be wholly devoid of merit and in the considered opinion of

this Court, these writ petitions in fact deserve dismissal with

exemplary costs. However, the same is spared for the time being.

14. The writ petitions are accordingly dismissed. Copy of this

order be sent to the respondents immediately.

(DR. VINEET KOTHARI), J.

DJ/-

22- to 24