Allahabad High Court High Court

Sanjai Kumar Son Of Yogeshwar … vs State Of U.P. Through Secretary, … on 13 March, 2008

Allahabad High Court
Sanjai Kumar Son Of Yogeshwar … vs State Of U.P. Through Secretary, … on 13 March, 2008
Bench: H Gokhale, V Saran

JUDGMENT

H.L. Gokhale, C.J. and Vineet Saran, J.

1. Heard Mr. Ashok Khare, learned Senior Advocate, in support of this appeal. Mr. Kushwaha, learned Standing Counsel, appears for the respondents.

2. The appellants are students, who claim to have done one year’s course in Diploma in Physical Education from an institution in district Balia. What is relevant to note, is that this institution applied for recognition of its course to NCTE on 22.11.1997, but that recognition application has been rejected on 8.10.1999. The appellants claim to have done that course during the year 1998-99. Reliance is placed on the proviso to Section 14 of the NCTE Act, which permits any such institution to continue such course for a period of six months, if it has made an application for recognition, or till the disposal of the application. Mr. Khare, submits that on the strength of it, the diploma obtained for that course should be treated as valid diploma.

3. In our view, such an interpretation cannot be given. The moment recognition application is rejected, it will relate retrospectively. That apart, the other submission of Mr. Khare is that in the case of Ekta Shukla v. State of U.P. and Ors. reported at 2006 (1) ESC 531 (All.) (DB), the Division Bench has taken a view relying upon Section 14 of the NCTE Act, that during such period the certificate given will have to be considered as valid, for the Special B.T.C. Course. It is another matter that in that judgment, the situation was different in the sense the recognition application of the institution was not rejected. We would like to refer to the fact that this judgment of the Division Bench has not considered the judgment of the Apex Court in Yogesh Kumar v. Govt. of NCT, Delhi reported at , wherein the Apex Court in para 8, observed that ‘it is open to the recruiting authorities to evolve a policy of recruitment and to decide the source from which the recruitment is to be made’.

4. In the instant case, the advertisement is very clear and it requires the persons concerned to have the Diploma or B.P.Ed, or equivalent degree or diploma from an institution which is recognised by NCTE. The Division Bench judgment in Ekta Shukla (supra) states that the degree or diploma will be valid. There is no quarrel with that proposition, but it will not be valid for the B.T.C. Course concerned, for the reason that under the advertisement, there is a specific stipulation and that stipulation is not satisfied by the candidates. The candidates cannot claim the benefit of that degree or diploma for this particular course. The inference which flows from the judgment of Yogesh Kumar (supra) and which we have drawn concerning the advertisement, is not reflected in the judgment of the Division Bench in Ekta Shukla (supra).

5. The Division Bench judgment, therefore, had not considered the question from the approach that is to be taken with respect to the advertisement concerned. That degree or diploma will be valid for other purposes, but not for the concerned admission to the B.T.C. Course, where there is a specific stipulation that the persons concerned must have concerned degree or diploma from the NCTE recognised institution.

6. For the reasons stated above, the order passed by the learned Single Judge is left undisturbed. The appeal is dismissed.