High Court Jharkhand High Court

Sukram Majhi vs State Of Jharkhand & Ors on 14 November, 2011

Jharkhand High Court
Sukram Majhi vs State Of Jharkhand & Ors on 14 November, 2011
IN   THE HIGH COURT OF JHARKHAND AT RANCHI
             W.P.(S) No. 4607 of 2011
                      with
W.P.(S) Nos.4635,4671,4672,4277,4283,4746,4600,4806
4811, 4817,4859,5023,5027, 5271, 5293,5297,5355, 4609,
4643, 4861,5263 and 5357 of 2011.
                        -----

Kiran Majhi                    .    Petitioner in 4607/2011
Somra Soren                         Petitioner in 4635/2011
Chanu Singh Majhi                   Petitioner in 4671/2011
Surendra Majhi @ Surendra Manjhi Petitioner in 4672/2011
Amrit Majhi & Ors                   Petitioner in 4277/2011
Saraswati Jamuda                    Petitioner in 4283/2011
Lalit Manjhi                        Petitioner in 4746/2011
Ranjit Manjhi                       Petitioner in 4600/2011
Ajit Majhi @ Ajit Manjhi            Petitioner in 4806/2011
Brihaspati Hansda                   Petitioner in 4811/2011
Kartik Manjhi                       Petitioner in 4817/2011
Suchand Majhi                       Petitioner in 4859/2011
Kritan Manjhi                       Petitioner in 5023/2011
Sukram Majhi                        Petitioner in 5027/2011
Hopna Majhi                         Petitioner in 5271/2011
Lobin Manjhi @ Lobin Majhi          Petitioner in 5293/2011
Iswar Murmu                         Petitioner in 5297/2011
Ajit Kumar Manjhi @ Ajit Kumar
Murmu                               Petitioner in 5355/2011
Bimal Kumar Majhi                   Petitioner in 4609/2011
Dasharath Majhi                     Petitioner in 4643/2011
Bihari Lal Majhi                    Petitioner in 4861/2011
Raiman Singh Mundri                 Petitioner in 5263/2011
Bir Singh Sundi                     Petitioner in 5357/2011




                .          Versus

1.The State of Jharkhand
2. Secretary, Human Resources Development Department,
  Jharkhand, Ranchi
3.Director,    Primary   Education,  Human     Resources
Development, Jharkhand, Ranchi.
4.Deputy Commissioner-cum-Chairman,District Education
      Establishment Committee, Saraikela .
     5.District Superintendent of Education at Saraikela.

                                                          Respondents.
                           ------
     CORAM: HON'BLE MR. JUSTICE PRASHANT KUMAR
                           ------
     For the Petitioner :  M/s. K. M.Verma, M.M.Sharma &
                           Lakhan Sharma.
     For the Respondent : M/s B.N.Tiwary JC to G.P.III.,Nehala
                          Sharmin, JC to Sr. SC-II, V.K.Trivedi, JC
                          to SC-III, Rakesh Kumar Sinha, JC to Sr.
                          SC-I.
                            ------

05/14.11.2011

. In above writ applications, similar point has been

raised, thus they are heard together and disposed of by this

order.

2. It appears that Jharkhand Public Service

Commission had issued an advertisement ( Annexure-3) for

appointment of 9323 Assistant Teachers in different

Elementary Schools including 391 Assistant Teachers of the

schools situated in the district of Saraikela.

3. It further appears that petitioners of present writ

applications, being matriculate and having teachers’ training

certificate issued by Adibasi Socio-Educational & Cultural

Association, Chakulia, District East Singhbhum had applied

for the said post. It is further stated that Jharkhand Public

Service Commission after due scrutiny issued Admit Card to

the petitioners and accordingly petitioners appeared in the

written examination. Thereafter, petitioners were declared

successful and their names recommended for appointment.

It is stated that names of the petitioners of all the writ

applications, except petitioners of W.P.(S) Nos. 4277,4283,

5263 and 5357 of 2011m were recommended for

appointment as Assistant Teachers in Santhali Language,
whereas names of petitioners of W.P.(S) Nos. 4277, 4283,

5263 and 5357 of 2011 were recommended for appointment

as Assistant Teachers in ‘Ho’ language. It is stated that even

after recommendation of the names of petitioners, the State

Government is not issuing the appointment letter. Hence,

present writ applications filed for issuance of a direction

commanding the State Government to issue appointment

letters in favour of the petitioners.

4. A counter- affidavit filed, in W.P.(S) No. 4607 of

2011, stating therein that advertisement was made by the

Jharkhand Public Service Commission according to the

provision contained in Jharkhand Elementary School

(Appointment) Rules, 2002. It is further stated that according

to said Rules candidates are required to obtain two years

teachers’ training from an institute recognized by N.C.T.E. It

is further stated in the counter affidavit that Adibasi Socio-

Educational & Cultural Association, from where petitioners

obtained two years’ teachers’ training certificate , is not

recognized either by N.C.T.E. or by the State Government.

Thus, as per the aforesaid Rules, petitioners are not eligible

to be appointed as Assistant Teachers. It is further submitted

that Jharkhand Public Service Commission recommended the

names of petitioners for appointment on the post of

Assistant Teachers either in Santhali Language or in Ho

Language. But , from perusal of the advertisement it is clear

that there is no advertisement for appointment on the post

of Assistant Teachers in Santhali Language or in Ho

Language. Thus, recommendation of Jharkhand Public
Service Commission for appointment of these petitioners as

Assistant Teachers in Santhali Language or in Ho Language is

against the advertisement. It is then submitted that though

there is recommendation of Public Service Commission but

the same will not give any legal right to the petitioners for

being appointed on the post of Assistant Teachers. It is

submitted that the State Government has got power to

refuse appointment, if it found that petitioners are not

eligible for appointment.

5. It is state by Mr. K.M.Verma, learned counsel for

the petitioners that in similar circumstances, with respect to

the candidates of the district of West Singhbhum, this Court

vide Annexures- 5, 6 and 7 had directed the State

Government to make appointment within four months . Mr.

D.K.Prasad, JC to G.P.III submitted that against the said order,

the State of Jharkhand had preferred an appeal i.e. L.P.A.No.

328/2011 and the same is still pending. However, Mr. Prasad

further submitted that the said order was passed on

assumption that advertisement was made for appointment

on the post of Assistant Teachers of ‘Ho’ Language.

6. Having heard the submissions , I have gone

through the record of the case. From perusal of

Annexure-3(Advertisement), it is clear that the same was

issued as per provisions contained in the Jharkhand

Elementary School (Appointment) Rules, 2002(Annexure-B).

Clause 4 of the said advertisement prescribes eligibility for

appointment on the post of Assistant teachers i.e.

candidates :- (i) should be citizen of India, (ii) should have
passed matriculation examination or equivalent and (iii)

should have two years teachers’ training or

B.Ed./Dip.in.Ed./Dip.in.Teach, C.P.Ed./Dip.P.Ed. Rule 2(Kha)

defines training. According to the said Rule, a candidate is

required to obtain training from a recognized Institution. It is

stated in the counter affidavit that in the year 1993 Nation

Council for Teachers Education(NCTE) Act, 1993 was enacted

and after enactment of the said Act it is mandatory that all

the Teachers’ Training Institutes should obtain recognition

from N.C.T.E. It is further stated in the counter affidavit that

Adibasi Socio-Educational & Cultural Association is not

recognized by N.C.T.E . Therefore, I find that any certificate

obtained by the petitioners from the said Association will

not make them eligible for appointment on the post of

Assistant teachers in Elementary Schools situated in the

State of Jharkhand .

7. It is further submitted by learned counsel for the

petitioners that there is no Institute recognized by N.C.T.E

which imparted training for Ho Language or Santhali

Language. Since petitioners were recommended for

appointment on the post of Assistant Teachers in Ho

Languate or in Santhali Language, therefore, the said criteria

will not apply. Thus, petitioners can be appointed even

without obtaining teachers’ training from recognized

institute. In this respect, learned counsel for the petitioners

relied upon the judgments contained in Annexures- 5, 6 and

7. Aforesaid submissions made by the counsel for the

petitioners appears to be mis-conceived. Ass notice above,
there is no advertisement for appointment on the post of

Assistant Teachers in Santhali Language and/or Ho

Language. Annexure-3 clearly shows that advertisement

was made for Assistant Teachers. It is also clarified in

paragraph 23 of the counter affidavit that in Elementary

Schools all the teachers are required to teach all subjects.

Thus, the aforesaid submission of the learned counsel for the

petitioners cannot be accepted.

8. From perusal of Annexure-5, which is the basis for

passing subsequent orders, Annexures- 6 and 7, it is clear

that the same was passed on the assumption that there was

an advertisement for the appointment on the post of

Assistant teachers in Ho Language. This fact manifest from

paragraph No.2 of Annexure-5 which runs as follows :-

” Petitioner is aggrieved on account of failure on
the part of the respondents to give appointment
as Assistant Teacher in “Ho” language for which
he/she was duly selected and the Jharkhand Public
Service Commission recommended his/her case
along with a list of 187 candidates after due
selection for the language “Ho” and name of the
petitioner figures in the list.”

9. As noticed above, advertisement was only for

Assistant teacher. There is nothing in it to show that it was

made for appointment of Assistant teacher of any particular

language eigher in the district of West Singhghum or in

Saraikela. Thus, the ratio of judgment contained in Annexure-

5,6 and 7 will not govern these orders, because said

judgment based on mistake of facts.

10. It is well settled that even if the the name of a

candidate recommended for appointment by Selection

Committee or Public Service Commission the same will not

provide any legal right for appointment on the post applied

for. In this connection, I do no better then to quote

paragraph 7 of the judgment of Constitution Bench of

Hon’ble Supreme Court in “Shankarsan Dash.Vs. Union

of India” reported in 1991(3)SCC-47, which runs as follow :-

“.7. It is not correct to say that if a number
of vacancies are notified for appointment
and adequate number of candidates are
found fit, the successful candidates acquire
and indefeasible right to be appointed
which cannot be legitimately denied.
Ordinarily the notification merely amounts
to an invitation to qualified candidates to
apply for recruitment and on their selection
they do not acquire any right to the post.
Unless the relevant recruitment rules so
indicate, the State is under no legal duty to
fill up all or any of the vacancies. However,
it does not mean that the State has the
licence of acting in an arbitrary manner. The
decision not to fill up the vacancies has to
be taken bona fide for appropriate reasons.
And if the vacancies or any of them are filled
up, the State is bound to respect the
comparative merit of the candidates, as
reflected at the recruitment test, and no
discrimination can be permitted. This correct
position has been consistently followed by
this Court, and we do not find any
discordant note in the decisions in the State
of Haryana.v. Subhash Chander Marwaha
,
Neelima Shangla v. State of Haryana, or
Jatendra Kumar v.State of Pubjab.”

11. Thus, in view of the aforesaid judgment of the

Supreme Court, it is open for the State Government to refuse

appointment of any candidate, whose name recommended

by Public Service Commission for valid reason. In this

connection, I find that petitioners are not eligible to be

appointed on the post of Assistant Teachers, because they
have not obtained Teachers’ Training certificate from

recognized Institute. Thus, I find that the State Government

has valid reason for refusing appointment of the petitioners.

Thus, petitioners have no legal right to be appointed on the

post of Assistant teachers for which their names

recommended by Jharkhand Public Service Commission.

Consequently, I am of the view that no writ of mandamus can

be issued commanding the State of Jharkhand to issue

appointment letter in favour of petitioners. From perusal of

Annexures- 5, 6 and 7, I find that the aforesaid judgment of

Hon’ble Supreme Court has not been considered by their

Lordship, thus, respectfully, I disagree with the said

judgments.

12. In view of the discussions made above, I find no

merit in these writ applications. Accordingly, the same are

dismissed.

( Prashant Kumar,J.)

Raman/