Allahabad High Court High Court

Smt. Kiran Bala Verma vs State Of U.P. And Ors. on 13 February, 2002

Allahabad High Court
Smt. Kiran Bala Verma vs State Of U.P. And Ors. on 13 February, 2002
Equivalent citations: 2002 (3) AWC 2134, 2002 (94) FLR 308, (2002) 3 UPLBEC 2529
Bench: D Sinha, O Bhatt


JUDGMENT

D.S. Sinha and Onkareshwar Bhatt, JJ.

1. Heard Sri Shashi Kumar learned counsel appearing for the petitioner, and Sri V. N. Agrawal, learned standing counsel of the State of U.P., representing the respondent Nos. 1. 2, 3 and 4.

2. In the instant writ petition, under Article 226 of the Constitution of India, the Court is called upon to adjudicate whether the petitioner is entitled to the benefit of regularization contemplated in the provisions of Section 31C of the U.P. Higher Education Services Commission Act. 1980. (hereinafter called the Act) providing for regularizetion of a teacher appointed on ad hoc basis in a college governed by the provisions of the Act.

3. A perusal of the order of appointment dated 30th September, 1991, a photostat copy of which is appended to the petitioner as Annexure-III, clearly indicates that the petitioner was appointed as a part-time lecturer of Music (Tabla), purely on temporary basis, with effect from 1st October, 1991.

4. According to Clause (a) of Sub-section (1) of Section 31C of the Act, the benefit of regularization is admissible to only such teacher who was appointed on ad hoc basis after January 3, 1984 but not later than June 30, 1991, on a post specified in the section.

5. Indisputably, the petitioner was appointed as a part-time lecturer, purely on temporary basis. She was not appointed on ad hoc basis. Further, she was appointed with effect from 1st October, 1991, much after June 30, 1991, which is the cut-off date stipulated in the section.

6. Thus, the petitioner having not been appointed as a teacher on ad hoc basis, and having been appointed after June 30, 1991, she is not entitled to the benefit of regularization stipulated in Section 31C of the Act. The writ petition is misconceived.

7. In the, result, the petition fails and is hereby dismissed. The interim order/orders shall stand vacated.