High Court Punjab-Haryana High Court

Sawarn Singh And Another vs State Of Haryana And Others on 20 October, 2009

Punjab-Haryana High Court
Sawarn Singh And Another vs State Of Haryana And Others on 20 October, 2009
CIVIL WRIT PETITION NO.16231 OF 2008                                :{ 1 }:

IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                 CHANDIGARH


                    DATE OF DECISION: OCTOBER 20, 2009



Sawarn Singh and another

                                                             .....Petitioners

                           VERSUS

State of Haryana and others

                                                              ....Respondents



CORAM:- HON'BLE MR.JUSTICE RANJIT SINGH

1. Whether Reporters of local papers may be allowed to see the judgement?
2. To be referred to the Reporters or not?
3. Whether the judgment should be reported in the Digest?



PRESENT:             Mr. Ravinder Malik, Advocate,
                     for the petitioners.

                    Mr. Harish Rathee, Sr.DAG, Haryana,
                    for the State.

                           ****

RANJIT SINGH, J.

This order will dispose of Civil Writ Petition Nos.16231 of

2008 (Sawarn Singh and another Vs. State of Haryana and

others), and 20161 of 2008 (Karnail Singh Vs. State of Haryana

and others). The issue raised in both the writ petitions is common

and is concerning the recognition of a qualification acquired by

person while serving in the Army. The facts are being taken from Civil

Writ Petition No.16231 of 2008.

Petitioner No.1 joined the Army service after passing
CIVIL WRIT PETITION NO.16231 OF 2008 :{ 2 }:

matriculation examination, whereas petitioner No.2 was graduate

when he joined the service. Subsequently, petitioner No.1 passed

Intermediate Examination from the Board of High School and

Intermediate Education (U.P.) and passed Bachelor of Commerce

from Bundelkhand University in 1995. He has also completed one

year degree course of Bachelor of Physical Education from

Amarawati University. In November, 2004, he has passed Certificate

in Teaching from Army Education Cops Training College & Centre

Panchmarhi (M.P.). As per the petitioners, this certificate is equated

with J.B.T.Course. Similarly, petitioner No.2 has also passed this

Certificate in Teaching from AEC Training College & Centre,

Panchmarhi on 28.2.2006. After discharge from Army, both the

petitioners applied for post of J.B.T.Teacher in the State of Haryana.

The petitioners were called for interview. They, however, were not

selected on the ground that the petitioners did not possess the

requisite valid qualification. Claiming that the teaching training

certificate has been equated with J.B.T., the petitioners have filed

this writ petition seeking their appointment after consideration and

selection.

In the reply filed by the Commission, it is pointed out that

the petitioners have done three months course at Army Education

Corps Training College and Centre and the Primary Education

Department of Haryana has not recognised this course equivalent to

two years D.Ed.Course of Haryana State. The petitioners have

accordingly been held ineligible for appointment. Similar is the stand

taken by the State.

The counsel for the petitioners has made detailed
CIVIL WRIT PETITION NO.16231 OF 2008 :{ 3 }:

submissions and would vehemently argue that the degree/certificate

possessed by the petitioners have already been equated with the

J.B.T. and hence the action of the respondents in not considering the

petitioners as eligible is not justified. Mr.Rathee, on the other hand,

would draw my attention to order passed in CWP 8882 of 1997,

decided on 8.7.1997, copy of which is annexed with the reply as

Annexure R-2. In view of the detailed discussion concerning the

similar certificates, the submissions made by the counsel for the

petitioners would not need any elaborate discussion. This issue has

been duly considered by Division Bench of this court in CWP

No.8882 of 1997 titled as Azad Singh & others Vs. State of Haryana

& others and it has been held that the petitioners possessing similar

certificates are not entitled to be considered for recruitment as J.B.T.

Teachers. The decision of the Board in this regard was found to be

not suffering from any error of law. The relevant observations of the

Court are as under:-

“A look at the certificate issued in favour of petitioner-

Azad Singh shows that he had undergone training for a

short period of three months. At present the duration of

the JBT Diploma Course is two years. Earlier the duration

of this course was one year. Thus, there cannot be any

justification to treat the training course undergone by the

petitioners as equivalent to JBT Diploma. In any case, it is

not the function of the court to declare a particular

qualification as recognized even though the employer has

not taken such a decision. This issue has been

considered in Director, AIIMS & others V. Dr.Nikhil
CIVIL WRIT PETITION NO.16231 OF 2008 :{ 4 }:

Tandon & others: (1996) 7 SCC 741. While accepting the

appeal filed by the employer on the issue of recognition of

qualification, the Supreme Court observed:-

“The two years training at the Cambridge University

undergone by the respondent while working for his

Ph.D.cannot be treated as a qualification

recognized as equivalent to DM. Schedule 1 to the

AIIMS Recruitment Rules speaks of DM

qualification or a qualification recognized as

equivalent thereto. It is not mere equivalence that is

enough. It must also be recognized as equivalent.

Recognized evide3ntly means recognized by the

Institute or at least by the Medical Council of India.

Admittedly, neither has recognized the said

research work/training for two years in the

Cambridge University as equivalent to DM.”

The ratio of the judgment of the Supreme Court in the

afore mentioned case is directly attracted in the instant

case.”

In view of the law laid down by the Division Bench of this

court in identical situation which is supported by the judgment of the

Hon’ble Supreme Court, no case for interference in the writ petitions

is made out.

The writ petitions are accordingly dismissed.

October 20, 2009                                       ( RANJIT SINGH )
khurmi                                                     JUDGE