Allahabad High Court High Court

Dr. Yashendra Kumar Singh vs The State Of U.P. Through … on 13 January, 2010

Allahabad High Court
Dr. Yashendra Kumar Singh vs The State Of U.P. Through … on 13 January, 2010
                   Special Appeal No. 27 of 2010
    Dr. Yashendra Kumar Singh vs. The State of U.P. And another
                                *****

Hon’ble C.K. Prasad,CJ
Hon’ble Pankaj Mithal,J
Writ petitioner-appellant, aggrieved by order dated 11.12.2009

passed by a learned Single Judge in Civil Misc. Writ Petition No. 67627

of 2009, has preferred this appeal under Rule 5 Chapter VIII of the High

Court Rules.

Uttar Pradesh Secondary Education Services Selection Board

issued an advertisement no. 01 of 2008 inviting applications for

recruitment to the post of Principal. Writ petitioner-appellant (hereinafter

referred to as ‘petitioner’) offered his candidature inter alia stating that he

was appointed in the year 1987 by the Manager of Raja Rukmand Inter

College, Hardoi, which is a recognized Intermediate Institution and

having teaching experience of more than 10 years, he is eligible to be

considered for appointment as Principal and inaction on part of the Board

to call him for interview is illegal. The aforesaid prayer did not find

favour with the learned Single Judge on his finding that petitioner was

never appointed against a sanctioned post in substantive capacity and

therefore, he is not eligible to be considered for appointment and

accordingly, dismissed the writ application.

Mr. Irshad Ali, appearing on behalf of the petitioner submits that

petitioner was appointed as a part time teacher in terms of Section 7- AA

of the U.P. Intermediate Education Act, 1921 in the year 1987 and having

worked for more than 10 years, he is eligible for consideration for

appointment as Principal. He submits that no distinction can be made

between a part time teacher and a teacher appointed on substantive basis
when the eligibility criteria provides for teaching experience as lecturer

for 10 years.

We do not find any substance in the submission of Mr. Ali. The

petitioner, according to his own showing, was a part time lecturer and

therefore, when the requirement in the advertisement is experience of 10

years as a lecturer, he cannot be held eligible for consideration for

appointment.

We are of the opinion that the consideration of the matter by the

learned Single Judge does not suffer from any error calling for

interference in this appeal.

We do not find any merit in the appeal and it is dismissed

accordingly.


Date: 13.01.2010
RK/                            (Pankaj Mithal,J)       (C.K. Prasad, CJ)