High Court Punjab-Haryana High Court

Sonika & Others vs State Of Haryana & Others on 19 August, 2009

Punjab-Haryana High Court
Sonika & Others vs State Of Haryana & Others on 19 August, 2009
Civil Writ Petition No.18248 of 2007 (O&M)                    :1:

IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                 CHANDIGARH



                    DATE OF DECISION: AUGUST 19, 2009



Sonika & others

                                                             .....Petitioners

                           VERSUS



State of Haryana & others

                                                              ....Respondents



CORAM:- HON'BLE MR.JUSTICE RANJIT SINGH

1. Whether Reporters of local papers may be allowed to see the judgement?
2. To be referred to the Reporters or not?
3. Whether the judgment should be reported in the Digest?



PRESENT:            Mr.Neeraj Kumar, Advocate,
                    for the petitioners.

                    Mr.Harish Rathee, Sr.DAG, Haryana,
                    for the State.

                                  ****

RANJIT SINGH, J.

The petitioners seek quashing of the advertisement dated

1.11.2007 issued by the respondents and for issuance of a direction

to the respondents to accept their application forms and not to reject

the same on the ground that they are not having a valid qualification.

Posts of Junior Mistress, Cutting and Tailoring, Needle
Civil Writ Petition No.18248 of 2007 (O&M) :2:

and Embroidery and dress making were advertised. In response to

the same, the petitioners submitted their application forms. The

petitioners are having NTC Certificate in the concerned field. They

claim to have completed 8 months’ advance course plus four months

P.O.T., which is equivalent to T.T.C. It is further mentioned that

petitioner Nos.1 and 2 are having diploma in cutting and tailoring

whereas petitioner Nos.3 and 4 have qualified in the diploma course

in dress making. The petitioners would aver that advance course of 8

months plus P.O.T. course would be sufficient and equivalent to

T.T.C. and all the petitioners having P.O.T. advance course degree.

To highlight that the petitioners would be eligible for being considered

for these posts, it is pointed out that respondent No.3 issued two

different advertisements one for Ambala and another for Rohtak

District. The essential qualification prescribed for Junior Mistress in

Cutting and Tailoring, embroidery, heir and skin is NTC certificate,

which the petitioners have already acquired, but in place of CTI/TTC

in the concerned field, they have advance course plus POT, which is

equivalent to the said course as given in the advertisement.

It is claimed that the application forms of the petitioners

have been rejected illegally and arbitrarily. The petitioners have

placed reliance on letter dated 8.1.2007 to point out that in this letter,

it is clearly mentioned that the course of 8 months duration followed

by 4 months POT course, can be considered for appointment for

vacancies on contract basis. The petitioners, being aggrieved against

the action of the respondents, have also filed a representation. The

prayer is that the advance course in POT is considered by all the

States except the State of Haryana, which is, thus, termed as illegal
Civil Writ Petition No.18248 of 2007 (O&M) :3:

and arbitrary. The petitioners have, thus, filed the present writ petition

to impugn the advertisement dated 1.11.2007.

As per the advertisement, copy of which is at Annexure P-

2, qualification for the posts are as under:-

“i) National Trade Certificate in the concerned trade.

ii) Training Instructor course Certificate/Teacher training

certificate in the concerned trade.

iii) Five years practical/teaching experience including

the period of aforesaid i) and ii) from any reputed

Industrial Organization or Institution.

iv)Hindi as subject upto Matric Standard.

Prescribed Qualifications for Jr.Mistress (women)

Fashion Technology at Sr.No.5

i) Hindi and English or Sanskrit in Matric from

Recognized Institution.

ii) Degree/diploma in Fashion Technology from

recognized Institution by technical Education Board.

OR

Certificate from some recognized institution or University

by National Institute of Fashion Design (NIFT)/Apparel

institution in Fashion Designing and clothing technology.

OR

(NTCT) part time faculty

OR

B.Tech Course in Textile Technology from some

recognized Institution.

Civil Writ Petition No.18248 of 2007 (O&M) :4:

OR

M.Sc. In Clothing/Textile from recognized Institution/

University.

OR

MBA in Marketing from recognized institution/university or

GMT diploma in Apparel marketing or marketing from

NIFT (National Institution of Fashion Designing) or CPT

from recognized state technical education board.

iii)Five years practical/teaching experience including the

course period in the concerned trade from some

reputed Industrial organization under education board/

reorganization institution.”

Thus, National Trade Certificate in the concerned trade is

one of the essential qualification prescribed. It is further provided that

preference would be given to Training Technology (POT) from

Directorate Employment and Trading (DGE & T) Government of

India. On this basis, the counsel would contend that the petitioners

have this qualification, which is to be preferred. They would plead

that view of the respondents that they are not having essential

qualification, thus, would sound unfair and arbitrary.

In the reply filed, it is stated that Haryana Industrial

Training and Vocational Education Department, Field Offices (Group

C) Service Rules, 1998 provides qualification and experience. The

relevant rules as contained in Appendix B has then been reproduced.

As per the Rule, essential qualification and experience for direct

recruitment is (i) National Trade Certificate in the concerned Trade

(ii) Training Instructor Course Certificate/Teacher Training Certificate
Civil Writ Petition No.18248 of 2007 (O&M) :5:

in concerned trade (iii) Five years practical/Teaching experience,

including the period of aforesaid (i & ii) from any reputed Industrial

organization or Institution and (iv) knowledge of Hindi upto Matric

Standard. Reference is then made to the qualification held by the

petitioners, which are as under:-

“Petitioner No.1

(i) Matric from Haryana Board.

(ii) 10+2 from Haryana Board.

(iii) National Trade Certificate in Cutting and Tailoring.

(iv) National Trade Certificate in Embroidery and Needle

Work.

(v) CTI in Dress Making (Advanced) for 10/2003 to

5/2004= 8 months.

(vi) Principle of Teaching (P.O.T.) for 3/2005 to 6/2005= 4

months.

Petitioner No.2

(i) Matric from Haryana Board.

(ii) 10+2 from N.O.S. New Delhi.

(iii) National Trade Certificate in Cutting and Tailoring.

(iv) CTI in Dress Making (Advanced) for 10/2003 to

5/2004= 8 months.

(v) Instructor Course Principle of Teaching (P.O.T.) for

11/1999 to 2/2000= 4 months.

Thus, the qualification of petitioner Nos.1 and 2 were not

considered sufficient, which would make them eligible for the post of

Junior Mistress, Cutting and Tailoring. The order rejecting their

application is, as such, justified. It is further pointed out that it is
Civil Writ Petition No.18248 of 2007 (O&M) :6:

clearly mentioned in the Rules that:-

“No person shall be appointed to any post in the Service,

unless he is in possession of qualifications and

experience specified in column 3 of Appendix B to these

rules in the case of direct recruitment and those specified

in column 4 of the aforesaid Appendix in the case of

persons appointed otherwise than by direct recruitment.”

So far as case of petitioner Nos.3 and 4 is concerned, it is

stated that their applications have not been received against any

vacancy and, thus, they can not be selected.

The essential qualifications have been prescribed under

the Rules. Concededly, the petitioners are not fulfilling the part of

essential qualifications. Both the petitioners do not possess the

qualification of Training Instructor Course Certificate/Teacher

Training Certificate. The Rule further provides that no person shall be

appointed to the post in service unless he is in possession of

qualifications and experience specified in the Rules. In the

advertisement, equivalence of Training Instructor Course

Certificate/Teacher Training Certificate is not provided as

qualification. In this background, the prayer of the petitioners to seek

equivalence of the degree possessed by them, if permitted would not

only stand in violation of the Rule position but also to the

advertisement issued. Since the requirement is on the basis of Rule

position, the judgments relied upon by counsel for the petitioners to

seek equivalence of the degrees possessed by them on the basis of

these judgments in the cases of Shyam Kumar Vyas and others

Vs. State of Rajasthan and others, 2006(4) S.C.T.106, Smt.Raj
Civil Writ Petition No.18248 of 2007 (O&M) :7:

Kumari Garg Vs. State of Haryana, 2001(4) S.C.T.885, Balbir

Singh Vs. State of Haryana, 2002(2) S.C.T.290 and Vimal Singh

Rana Vs. State of Haryana, 2001(4) S.C.T.385, would not have

much relevance. The applications of the petitioners accordingly have

been rightly rejected and can not be termed as unjust, unfair and

arbitrary in any manner.

The writ petition is accordingly dismissed.

August 19, 2009                                ( RANJIT SINGH )
khurmi                                             JUDGE