Allahabad High Court High Court

Uma Nath Dubey vs State Of U.P. & Others on 25 January, 2010

Allahabad High Court
Uma Nath Dubey vs State Of U.P. & Others on 25 January, 2010
                                                               Court No. 18

         CIVIL MISC. WRIT PETITION NO. 3149 OF 2010
           Uma Nath Dubey Vs. State of U.P. and others

Hon'ble Sudhir Agarwal, J.
1.

  Aggrieved   by   the   order   dated   11.12.2009   passed   by   the 
District   Inspector   of   Schools,   Maharajganj  (in   short   “DIOS”)  
rejecting the claim of petitioner for approval of promotion to the 
post of Lecturer (History) and payment of salary on the said post 
on the ground that the petitioner’s alleged appointment on the post 
of Assistant Teacher, L.T. Grade itself was suspicious and doubtful 
since despite of repeated opportunity in the last several years he 
could not produce the relevant educational certificates and other 
documents,   the   present   writ   petition   under   Article   226   of   the 
Constitution has been filed. 

2. It is claimed that the petitioner was appointed as Assistant 
Teacher (Mathematics) on 16.08.1973 possessing the qualification 
of B.Sc. and B.Ed. However, subsequently the management made 
complaint   to   the   DIOS   on   30.12.1999   that   despite   of   repeated 
requests the petitioner has not made available the degree of B.Sc. 
and B.Ed. to show that his appointment of Assistant Teacher was 
valid. Thereafter the DIOS on 13.01.2000 directed the petitioner to 
produce   the   said   educational   documents.   The   same   were   not 
produced by the petitioner despite of repeated opportunity granted 
to him. Even before this Court the said documents have not been 
produced. 

3. Learned   counsel   for   the   petitioner   said   that   the   original 
certificates/degrees were handed over to the then Manager in 1990 
pursuant to an audit objection in 1987­88 and thereafter the said 
documents were not returned by the Manager. 

4. The defence is really surprising and strange inasmuch as the 
2

original educational certificates/degrees, if have lost, it was open 
to   the   petitioner   to   obtain   duplicate   copies   thereof   from   the 
concerned   University   but   for   the   last   more   than   10   years   the 
petitioner   could   not   produce   the   same   which   shows   that   the 
finding of fact recorded the the DIOS cannot be said to be perverse. 
If   the   very   appointment   of   the   petitioner   made   on   the   post   of 
Assistant Teacher in 1973 was not valid since he did not possess 
requisite educational qualification the question of promotion to the 
post   of   Lecturer   later   on   on   the   basis   of   qualification   of   M.A. 
(History) obtained by him subsequently would not arise. 

5. At   this   stage,   learned   counsel   for   the   petitioner   further 
submitted   that   after   such   a   long   time   the   validity   of   the 
appointment   of   petitioner   as   Assistant   Teacher   cannot   be 
considered by the DIOS and he has erred in law by passing the 
impugned order. 

6. I   find   no   merit   in   the   submission   for   the   reason   that   the 
appointment appears to have been made on account of fraud or 
misrepresentation.  Fraud  or  misrepresentation  vitiates  everything 
and the consequences thereof can be looked into at any stage. I, 
therefore, find no merit in the writ petition. Dismissed.  
Dt. 25.01.2010
AK­3149/10