High Court Punjab-Haryana High Court

Chandigarh Administration vs Sudesh Kumari on 17 March, 2009

Punjab-Haryana High Court
Chandigarh Administration vs Sudesh Kumari on 17 March, 2009
                       CWP No.12496-CAT of 2004                             -1-


IN THE HIGH COURT OF PUNJAB AND HARYANA AT CHANDIGARH


                                 CASE NO.: CWP No.12496-CAT of 2004

                                     DATE OF DECISION: March 17, 2009


CHANDIGARH ADMINISTRATION, THROUGH                        ...PETITIONER
DIRECTOR PUBLIC INSTRUCTION(S) U.T.
CHANDIGARH, SECTOR 9, CHANDIGARH

                                  VERSUS

SUDESH KUMARI D/O KARAM SINGH                             ...RESPONDENT

INSTRUCTOR

CORAM: HON’BLE MR. JUSTICE ASHUTOSH MOHUNTA.

HON’BLE MS. JUSTICE NIRMALJIT KAUR.

PRESENT: NONE FOR THE PETITIONER.

MR. H.S. SAINI, ADVOCATE FOR THE RESPONDENT.

ASHUTOSH MOHUNTA, J.(ORAL)

The Chandigarh Administration has filed this writ petition

impugning the order (Annexure P-3) dated 21.5.2004, passed by the Central

Administrative Tribunal, Chandigarh Bench, vide which they have been

directed to consider the grant of relaxation under Rule 6 of Chandigarh

Education Service (School Cadre) (Group C) Recruitment Rules, 1991 in

regard to respondent’s qualification as equivalent qualification prescribed

for the post of Nursery Teacher. The petitioners have further been directed

to consider the case of the respondent for regularization of her service also.

The respondent Sudesh Kumari filed Original Application

before the Tribunal wherein it was prayed that as she possessed the

qualification of Bal Sewika from Indian Council of Child Welfare,

Chandigarh which according to her was equivalent to the qualification for
CWP No.12496-CAT of 2004 -2-

Nursery Teacher, therefore, she be considered for appointment as Nursery

Teacher and her services be regularized. It was averred that she has been

working as part time Instructor since December, 1985. It was also averred

that a large number of similarly situated persons who possessed Bal Sewika

Training certificates have been regularized whereas the petitioner has been

ignored.

A perusal of the impugned order shows that services of large

number of persons possessing the Bal Sewika Training certificates have

been regularized as is clear from a perusal of Annexure A-11 dated

16.1.1986. The petitioners have not denied the fact that a large number of

Nursery Teachers possessing similar qualification as that of the petitioner

have been regularized.

Apart from the above, the present respondent had earlier filed

O.A. No.949/CH/1992 wherein the Tribunal had directed the Chandigarh

Administration to consider the case of the respondent for appointment as

Nursery Teacher against a vacant post. The respondent was declared

ineligible, therefore, the respondent filed O.A. No.859/CH/1998 wherein

directions were given by the Tribunal to consider granting relaxation to the

respondent. Against the order passed in O.A. No.859/CH/1998, the

Chandigarh Administration filed writ petition in the High Court bearing

CWP No.9897-CAT of 2002. The operative portion of the order is as

follows:-

“In the result, the writ petition is allowed. The impugned order

is quashed. However, we deem it proper to direct that the case

of respondent no.1 be placed before the Administrator, Union

Territory, Chandigarh for consideration whether it was a fit
CWP No.12496-CAT of 2004 -3-

case for granting relaxation in terms of Rule 6 of the Rules. It

is hoped that the Administrator would pass appropriate order

in this respect within 2 months from the receipt of copy of this

order. If, on a consideration of the entirety of the matter, the

Administrator comes to the conclusion that the requirement of

recognition of the certificate by Chandigarh Administration

should be relaxed, then the candidature of respondent No.1

shall be considered for regularization and appropriate order

be passed by the competent authority within next 3 months.”

As the case of the petitioner was not considered in terms of the

order Annexure A-8 passed by the High Court, therefore, the petitioner filed

the O.A. which has been allowed. From the aforementioned facts, it is clear

that the petitioner has been discriminated against as the services of similarly

situated persons who were possessing the certificate of Bal Sewika Training

Course have been regularized, whereas, the petitioner has been ignored.

Moreover the case of the petitioner for relaxation has been considered under

Chandigarh Education Service (School Cadre) (Group ‘C’) Recruitment

(First Amendment) Rules, 2001 whereas, her case should have been

considered in terms of Rule 6 of Chandigarh Education Service (School

Cadre) (Group C) Recruitment Rules. Thus, we find no infirmity in the

impugned order dated 21.5.2004 and the writ petition is dismissed.




                                         (ASHUTOSH MOHUNTA)
                                               JUDGE


March 17, 2009                             (NIRMALJIT KAUR)
Gulati                                         JUDGE