M.'R.EHANi)ARi KAKNADA SCHOL
IN THE HIGH coum' OF 1{ARNA'rAxA,f f '7 F"
CIRCUIT BENCH AT bH.ARwAD_-' " = I? >
DATED THIS THE 29": DAY C»? ..'»;m.*?, AA
am2s;%%
THE HOWBLE MR.JUS1'__ICE MQ1é§.NsaANTaNAGQ£iDAR
% WRIT PETITION NC.:76%2e311ig62é3:3;i2o{:9(s-255)
BETWEEN:
1.
(33:
MRS. mxmé, '
AGE 59 YEARS; ace: ASSISTANT TEACHER,
R/O 'r1mv:«msrf.,n:,*agLGA:5M
MR.§vvzJA"m 'KULKARN1,
(Sm: vusm. s._TAf;*._:*1)'<--._ v
AGE 50 YEARS, occ; Asszskfam TEACHER,
R19 _TILAK"€"!1§B1,VBE{£3AEJM.
:sgfi;:s.; SHREYA; "W/.Q..1?.m1v KULKARNE,
' .«(1v1':sS BHARATI v. DESAI}
AGE».3svEA1f<'s, occ: as
-Rig: friugxwmz, BELGAUM.
SISTANT 'TEACHER,
.. PBYETON-EIRS
SR1 :z.M}i%%;€;iKARN1,ADv. ABSENP.)
R , z=.N,I):
$£:§UTH KGNKAN EDUCATION SOCIETY,
BELGAUM, BY ITS CHAIRMAP1,
ESAT FLQQR, C:.S.S'-C'. CQLLEGE OF'F'iCE
BU§L¥)ING, RPS COLLEGE ROAD, 'I'ILAKWADi,
BELGAUM.
2. SOUTH KONKAN EBUCATSON SOCSETY,
NLR. i3I~IAN§AiQI KANNADA SCHOOL,
BELGAUM BY ITS HEAD MAS'I'ER..:
3. THE BLOCK EDUCATEON {)FF1CEf;%,« A 5'
BELGAUM. ,
4. THE DEPUTY DERECTOR OF '1"+~'%.§§-:,,1_HA«RwAp...»V' _
rs. THE D1£eEcT0RgPrima1y' ed§;1r.»a'tipsa3' _ "
DEPARTMEN"E'~Q _F'-- 9331.19. .§.NS'I',RU(3'If£ONS
NRupA1f1;un:G.:g'R1:>A.;:;.,.Bgneguoga.
7. THE s*rA'?rE'v0E:VKAR.NA'rm{A,"
BY .i:TsTv.s3cRE'mseY c.ovER.NmEN'r
1=>R:1MARY'A2v;;3 SECONIEARY E.DUCA'I'ION
M.S.,BUILDING;"3ANGAL(>RE1 -
8. THE CHIEF ExECLi1":x.}'£;.Lb'§F:cER,
ZILLA yaucnaygam, ggmaum. .. RESPONDENTS
{BY K. ViD$’AXiAT}iI, HCGF’ FOR R3 TO R7,
* .1; 1′; 2, 2″ sE”IevfED.;
_ ?ri§i’E$B5§;;’PET1TIoNs ARE FILED UNDER ARTKZLES 226
mm 227 “C}}’? THE cowsrrrunon OF INDIA PRAYING T0
QUASE-~!A THE CIRCULAR DATE!) 22/ 2/99 AT ANNEXURE A
ANI)”E'{‘l{1.
THIS P$I’I’I’ION COMING OR FOR ORDERS, THIS DAY
” ~ ‘ ‘1’HE comm’ MADE THE FOLLOWING»
Heard.
2. Petitioners are worléiig as” ‘V
in 2nd 1992
and 1997 respectiveli is run _by Is:
I~espondent~s0C§§ty. I Writ petitions,
pefifi0W”5? ” of Circular
dated 31/07; 2008
vide Afiiagkaue-{B; l afif§&«:. :jir;i§imation/ endorsement dated
14/g1/200$ ‘-vj;_de “G” to the writ petition.
are also sought for in these writ
A. 3V;” Ammxure-‘B’ reveals that the petitioners’
fipptiixzmzent is not approved an the gonad that the
VT “pétitioners £19 nut possess ‘I’CI–I/D.Ed quaiifismtion
W
:$
which is requisite for appoinment of
teacher.
4. It is the case of *
because they possesg. B.Sc.,
B.A., B.Ed., it cannot be
said that they éualification to
be schooi. It is
their @136 191zi§,:A’.V?1re1°”‘§V<:1ua1ii'1a’l:io:;-1:1 mnnot be
35. for approval of their
appo_intuieIit.*v to them, a person who has
” __ :1egr<§é 'vv-Aalificafion necessarily maans that he
SSLC, which is one of the prescribed
for being appointed as prixnary school
and consequentty, B.Ed., being a degm in
A g, cannot be trmted as a dlsq' uahfi' catian for
' Vgapproval of their appointment, parficularly when the
TCH being the Certificate of Training Course in
V
5
teaching. It is their further case that
circumstances, this Court has; ”
Nos.34613–34~616/2001 and
afiected teachers.
5. Smt. % Govemmm;
Advocate submits that
the preset of primary
schoql” is and not am, and
thcI’ef’o:fe; justified in rejecting the
apprc§vai 0f, of these petitioners.
not in dispute that under similar
the Gcrvemmant has approved the
appaifitment cf Smmisha and others vide Govmmmt
“ii dated 18* February 1999, by relaxing the
– « qualificatiesn. It is also not in dispute that
this Court by the 011161″ passed in Writ Petition
EM3
6
Nos.34w613-34616 of 2001, also gamed
similarly placed teachers. Under filese ~ ..
am of me View that interest of 3z;sum’%e’g-me raetths.’
direcfion is given to the Stair; v
the case of these of
qualification prescri1jf:fiV:”‘fQr’«-Vjfliaé of primary
school teacher wairsym rercrmd
to in the 18-2-99. It is
also by this Ceurt in
Writ éefitson (cited supra) has
attained ‘ifiasmuch as, the same is not
‘~ _ Ab£io:¥1ir1gly, the following orclcr is made :
TI_1«.c7.V’v’L:i.V;:f;}::VugI1ed endorsement vide Annexures-‘B’
and “*;§”‘:.is set aside. The mspondents are directm to
Kr/L7
‘3
consider the case of the petitioners for A
qua11fi’ cation prescribed for the appomtmcnt’..§i’
scheol teacher as has been done 3;:i”t’ne, K V’ V
to in the Govemment Order
case of Usha and others.
Writ petitions
%%%% H – t =:j’UDGE
Irmv