Chattisgarh High Court High Court

Kanjeera Parveen vs State Of Chhattisgarh on 9 April, 2008

Chattisgarh High Court
Kanjeera Parveen vs State Of Chhattisgarh on 9 April, 2008
       

  

  

 
 
                HIGH COURT OF CHATTISGARH: BILASPUR     

               Writ Petition (S) No.  1504 of 2006



                       Kanjeera     Parveen


                    ...Petitioners
                          Versus





                      1.   State     of    Chhattisgarh


                       2.   Collector, Ambikapur


                       3.   Chief    Executive   Officer


                       4.   Chief    Executive   Officer


                       5.   Block    Education   Officer


                       6.   Gram Panchayat Jigdi


                       7.   S.D.O. Ambikapur


                       8.   Nasrin  Bano



                                 ...Respondents







!            Shri  Vaibhav A.  Goverdhan



^            Shri  Alok Bakshi



            Hon'ble Mr.  Satish K. Agnihotri, J.


 Dated:09/04/2008 

: Judgment 

                          ORDER

(Passed on 9-4-2008 )

By this petition, the petitioner impugns the

validity of the order dated 20-2-2006 (Annexure P/18)

passed by the Collector, Surguja, in Case No. 13/A-89/2004-

2005 (Nasrin Bano Vs. Gram Panchayat, Jigdi and others),

whereby the application of the petitioner for intervention

/ impleadment was rejected holding that since the case

does not involve the property or land dispute, therefore,

it was not necessary to implead the petitioner as

intervener

2) The facts, in nutshell, are that the petitioner

applied for appointment on the post of Urdu Contract

Teacher, Class III (woman), in Janpad Panchayat Rajpur,

Gram Panchayat Jigdi, Rajpur, pursuant to an advertisement

dated 3-10-2003 and participated in the interview held on

17-2-2004 (Annexure P-1). The selection process was

conducted in accordance with the provisions of Chhattisgarh

Panchayat Samvida Shala Shikshak (Appointment and

Conditions of Service) Rules, 2001. According to the

petitioner, despite the fact that the respondent No.8 did

not participate in the selection process including

interview, the respondent No.8 was appointed on 5-8-2004 as

Urdu Contract Teacher (Annexure P/9/). Being aggrieved,

the petitioner made a complaint before the Chief Executive

Officer, Janpad Panchayat, Rajpur. The Chief Executive

Officer, Janpad Panchayat, Rajpur, cancelled the

appointment of the respondent No.8 on 8-9-2004

(Annexure P/10).

3) Feeling aggrieved, the respondent No.8 preferred an

appeal before the Sub Divisional Officer, Ambikapur. The

Sub Divisional Officer, Ambikapur, dismissed the appeal

on 26-5-2005 (Annexure P/12) holding that the appointment

of the respondent No.8 was not in accordance with law.

Thus, the order dated 8-9-2004 (Annexure P/10) passed by

the Chief Executive Officer, Janpad Panchayat, Rajpur, was

confirmed. Further, being aggrieved, the respondent No.8

preferred an appeal before the Collector, Ambikapur on 14-7-

2005 (Annexure P/13). The respondent No.8 did not implead

the petitioner as necessary party before the Sub Divisional

officer, Ambikapur, as well as before the Collector,

Ambikapur, in appeal. The petitioner accordingly filed an

application on 18-7-2005 (Annexure P/16) before the

Collector, Ambikapur, for permission to intervene in the

matter being necessary party to the dispute. The

Collector, Ambikapur, dismissed the application of the

petitioner on unsustainable ground that the dispute does

not pertain to the property or land, therefore, the

petitioner cannot be allowed to intervene in the matter.

4) Shri Vaibhav Goverdhan, learned counsel appearing for

the petitioner submits that the impugned order was passed

in limine, without considering the fact that by the order

passed by the Collector, Ambikapur, the petitioner would be

substantially affected as she alone took participation in

the selection process and on cancellation of the

appointment of the respondent No.8, the petitioner alone

is to be appointed. The petitioner is a necessary party

to the dispute. The Collector, Ambikapur, ought to have

considered the application for intervention and impleadment

as necessary party. Rejection of the application on the

ground that in case of property dispute alone, the

petitioner could be impleaded or allowed to intervene in

the matter, was erroneous. In all the matters where the

party is substantially affected by a decision of the

Tribunal/Court, the party should be impleaded as necessary

party.

5) Learned counsel for the State submits that the

reasons for not permitting the petitioner to intervene in

the matter as being necessary party, is not sustainable in

law.

6) I have heard learned counsel for the parties, perused

the pleadings and documents appended thereto. It is a

clear case wherein the petitioner was a candidate in the

selection process and if it is found that the petitioner

alone has participated in the selection process, the

petitioner may be entitled to benefit pursuant to the

decision of the Collector, Ambikapur.

7) In the matter of Udit Narain Singh Malpaharia Vs.

Additional Member Board of Revenue, Bihar and another1,

the Supreme Court observed as under:

“(7) To answer the question raised it
would be convenient at the outset to
ascertain who are necessary or proper
parties in a proceeding. The law on the
subject is well settled ; it is enough if
we state the principle. A necessary party
is one without whom no order can be made
effectively; a proper party is one in
whose absence an effective order can be
made but whose presence is necessary for a
complete and final decision on the
question involved in the proceeding.

(12) To summarise in a writ of certiorari
not only the tribunal or authority whose
order is sought to be quashed but also
parties in whose favour the said order is
issued are necessary parties. But it is
in the discretion of the court to add or
implead proper parties for completely
settling all the questions that may be
involved in the controversy either suo
moto or on the application of a party to
the writ or an application filed at the
instance of such proper party.”

8) In the matter of K.H. Siraj Vs. High Court of Kerala

and others2, the Supreme Court in para 75 observed as

under:

“It was, therefore, imperative that all
the candidates in the select list should
have been impleaded as parties to be writ
petitions as otherwise they will be
affected without being heard.”

9) In the matter of K.M. Rashmi Mishra Vs. M.P. Public

Service Commission and others3, the Supreme Court observed

as under.

“15. In the aforementioned situation, all
the seventeen selected candidates were
necessary parties in the writ petition.
The number of selected candidates was not
large. There was no difficulty for the
appellant to implead them as parties in
the said proceedings. The result of the
writ petition could have affected the
appointees. They were, thus, necessary
and/or in any event proper parties.”

10) Without expressing any opinion on the merit of the

case, it is held that the petitioner is a necessary party,

the petitioner shall be impleaded in appeal pending before

the Collector, Ambikapur. Any order passed without

impleading the petitioner as party respondent, may affect

the petitioner substantially.

11) Accordingly, the impugned order dated 20-2-2006

(Annexure P/18) is quashed. The Collector, Ambikapur, is

directed to proceed with the adjudication of the dispute

after impleading the petitioner as a party respondent .

12) The petition is accordingly allowed. No order asto

costs.

JUDGE