Supreme Court of India

Secretary, Board Of Basic … vs Rajendra Singh & Ors on 5 February, 2009

Supreme Court of India
Secretary, Board Of Basic … vs Rajendra Singh & Ors on 5 February, 2009
Bench: R.V. Raveendran, J.M. Panchal
                             IN THE SUPREME COURT OF INDIA

                   CIVIL APPELLATE JURISDICTION

                 CIVIL APPEAL NO. 844-846 OF 2002



SECRETARY, BOARD OF BASIC EDUCATION, U.P                   ..... Appellant

Vs.

RAJENDRA SINGH & ORS.                                  ....... Respondents




                               O R D E R

Application for impleadment allowed. Heard.

2. These appeals relate to recruitment to the post of

Assistant Teachers in primary schools run by the Board of

Basic Education, Uttar Pradesh, regulated by the U.P. Basic

Education (Teachers Services) Rules, 1981 (`Rules’ for

short). The qualifications prescribed in Rule 8 of the said

Rules, for appointment to the post of Assistant Master in

Junior basic Schools are as follows :

“Assistant Master and Assistant Mistress of
Junior Basic Schools :

Intermediate Examination of the Board of High
Court and Intermediate Education, Uttar Pradesh
2

or any other qualification recognized by the
State Government as equivalent thereto together
with the training qualification consisting of a
Basic Teacher’s Certificate, Hindustani
Teacher’s Certificate, Junior Teacher’s
Certificate, Certificate of Teaching or any other
training course recognized by the State
Government as equivalent thereto.”

3. The appellant Board (`Board’ for short) issued an

advertisement dated 18.1.1997 inviting applications for the

posts of Assistant Teachers in its Basic Schools. The said

advertisement reiterated the aforesaid qualification of BTC,

HTC, JTC certificate of teaching or other training courses

recognized by state government as equivalent thereto,

(prescribed under Rule 8) as eligibility criterion for

recruitment.

4. The private respondents in these appeals have undergone

a one year Physical Education Course and possess CPEd

Certificates. The Basic Teacher’s Certificate and other

qualifications prescribed under Rule 8 are two years training

Courses. The CPEd was never recognized by the State

Government as equivalent to either BTC, HTC or JTC prescribed

as qualifications for the post of Assistant Teachers/Masters.
3

5. On 23.3.1995, the State Government issued a direction

under Section 13 of the U.P. Basic Education Act, 1972 (`Act’

for short) to the Board that candidates possessing CPEd

Certificate could be appointed in the schools run by the

Board by treating them as untrained candidates and provide

training to them during the course of their employment. The

said letter further directed that the pay scale applicable to

trained teachers should be extended to such appointees only

after they undergo training and necessary examination. The

letter also informed that the State Government had taken a

decision to close training of the CPEd in the State from the

1996-97 Session.

6. The State Government issued another direction dated

28.2.1996 under Section 13 of the Act superseding the

Government Order dated 24.8.1978 which had recognized the

CPEd Certificates issued by Shri Hanuman Vyayam Prasarak

Mandal, Amravati, Maharashtra as equivalent to CPEd

Certificate issued by the State of Uttar Pradesh.

Consequently, it was informed that CPEd Certificate issued by

the Amrawati Institute will not be recognized.

7. In view of the directions contained in Government order

dated 23.3.1995, the applications from private respondents
4

who possessed only CPEd Certificates were entertained for the

post of Asstt. Teachers against the advertisement dated

18.1.1997. The private respondents allege that a select list

was also prepared, which contained their names. The select

list, was, however, not given effect.

8. On 11.8.1997, the State Government in supersession of

the earlier orders, directed that posts of Assistant Teachers

in the Basic Schools run by the Board shall be filled up,

only by those candidates who are BTC trained from U.P.

Government Training Institutes or those possessing

HTC/JCT/Teacher’s Certificate. The said order cancelled the

equivalence given to other training courses. The said order

dated 11.8.1997 contains a specific direction that the

appointment to the posts of Assistant Teachers in the schools

run by the Board shall be made only in accordance with the

Rules, by candidates possessing BTC/HTC/JCT/Teaching

Certificate. According to the government, the said direction

dated 11.8.1997 was issued to give effect to the NCTE

guidelines and the Rules. In view of the said direction, the

Board abandoned the process of selection commenced in

pursuance of the advertisement dated 18.1.1997 and issued a

fresh advertisement dated 17.8.1997 restricting the

qualifications to what was stated in the direction dated
5

11.8.1997. It also made it clear that those claiming the

benefit of equivalence or those with CPEd Certificate were

not eligible for the post of Assistant Teachers.

9. Some of the CPEd candidates from Amrawati Institute

approached the Allahabad High Court and a learned Single

Judge by Order dated 11.2.1997 held that CPEd candidates,

either from the State run institutions of Uttar Pradesh or

from Amrawati, should not be treated as disqualified for

appointment as Assistant Teachers, until the CPEd course is

brought to an end in terms of the G.O. dated 23.3.1995, that

is from the sessions 1996-97 and consequently, the writ

petitioners therein had to be considered for appointment.

When another batch of petitions filed by some other CPEd

candidates came up before another learned Single judge of the

High Court, he did not agree with the reasoning of the order

dated 11.2.1997 and referred the matter to a Division bench

by order dated 10.7.1997. In the reference order, it was

observed that the Government direction dated 23.3.1995 was

not of any assistance to the candidates, as the Rules

contemplated only trained teachers, that is teachers

possessing BTC or other equivalent training being considered

as eligible and there was no question of giving appointment

to candidates who did not possess the qualification
6

prescribed under Rule 8 of the Rules. Another learned Single

Judge, who considered the matter after the issue of the

Government direction dated 11.8.1997 made an order dated

23.8.1998 in another batch quashing the Government direction

dated 11.8.1997 and the consequential advertisement dated

17.8.1997 and directed that all candidates who had obtained

CPEd Certificates prior to 6.8.1997 should be considered for

appointment to the post of Assistant teachers in Basic

Schools.

10. The appeals from the orders dated 11.2.1997 and

23.8.1998 of the two learned Single judges and the writ

petitions referred to a larger Bench by another learned

Single Judge, were all considered by the Division bench. By

the impugned order dated 26.6.2000, the Division Bench

directed that CPEd candidates trained in the institutions run

by the state, or institutions recognized by state or trained

from any other institutions which had been recognized

equivalent to CPEd Course of Uttar Pradesh should be

considered for appointment in terms of the Government orders

dated 23.3.1995 and 28.2.1996. The Division Bench also

directed that CPEd candidates who have obtained certificates

from Amrawati Institute should also be considered on the
7

basis of the judgment dated 11.2.1997 of the learned Single

Jude. The said judgment is challenged in these appeals.

11. Though the Division Bench noted that CPEd was never

recognized by the State Government as equivalent to BTC, HTC

or JTC, it was of the view that having regard to the

directions contained in the Government letter dated 23.3.1995

issued under Section 13 of the Act, candidates who possess

CPEd Certificates were eligible to be considered as untrained

candidates, who, on selection and appointment should be

subjected to training. But the Division Bench overlooked the

fact that though the government direction dated 23.3.1995,

may apply to advertisement dated 18.1.1997, the said

direction dated 23.3.1995 was revoked and superseded by the

subsequent government direction dated 11.8.1997. The

Government direction dated 11.8.1997, is a policy formulated

in pursuance of NCTE guidelines, to make appointments only in

accordance with the rules, without relaxations. It did not

suffer from any infirmity. When the said direction was

received, the Board apparently decided not to proceed with

the selection process commenced in pursuance of the

advertisement dated 18.1.1997 and issued a fresh

advertisement dated 17.8.1997, which it was entitled to do.

It is now well settled that merely because a candidate is
8

eligible when the advertisement was issued or that a

candidate’s name is included in the selection list does not

confer any right to the candidate to be appointed. It is

also well settled that it is for the rule making authority or

the appointing authority to prescribe the qualifications for

recruitment and courts will not interfere with the

qualifications prescribed by such authority. In this case,

the Board decided not to pursue the recruitment advertisement

dated 18.1.1997 for good and valid reasons and issued a fresh

advertisement dated 17.8.1997 in terms of the direction dated

11.8.1997. Therefore, the issue whether the CPEd Certificate

candidates who applied against the advertisement dated

18.1.1997, were eligible or not, with reference to the said

superseded advertisement dated 18.1.1997, becomes academic.

The High Court could not have, therefore, directed that the

CPEd Certificate candidates be considered in terms of the

government directions dated 23.3.1995 after the Government

direction dated 11.8.1997. In the view we have taken, it is

not necessary to examine the other question as to whether the

government, by an executive order, can direct the Board to

deviate from the qualifications prescribed by the rules.

12. The appeals are, therefore, allowed and the order of the

Division bench is set aside and the writ petitions by the
9

private respondents are dismissed. The validity of the

Government direction dated 11.8.1997 and consequential

advertisement is upheld.

13. We may, however, make it clear that if any candidate

with CPEd Certificate had already been appointed by virtue of

any interim or final order of the High Court, and continues

to be in appointment even as on date, after undergoing

training as stated in the Government directions dated

23.3.1995, his service may not be terminated merely on the

ground that the said Government direction was superseded by

the Government direction dated 11.8.1997.

__________________J
[R. V. Raveendran]

_________________J
[J M Panchal]
New Delhi;

February 5, 2009.