Sunday, 07, Jun, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Smt. Kapoora Sharma vs Deputy Director Of Education And 3 ...
2021 Latest Caselaw 9206 ALL

Citation : 2021 Latest Caselaw 9206 ALL
Judgement Date : 2 August, 2021

Allahabad High Court
Smt. Kapoora Sharma vs Deputy Director Of Education And 3 ... on 2 August, 2021
Bench: Saral Srivastava



HIGH COURT OF JUDICATURE AT ALLAHABAD
 
 

?Court No. - 5
 

 
Case :- WRIT - A No. - 4995 of 2021
 

 
Petitioner :- Smt. Kapoora Sharma
 
Respondent :- Deputy Director Of Education And 3 Others
 
Counsel for Petitioner :- Indra Raj Singh,Adarsh Singh
 
Counsel for Respondent :- C.S.C.
 

 
Hon'ble Saral Srivastava,J.

Heard learned counsel for the petitioner and Sri R.S. Umraon, learned Standing Counsel for respondents no.1 to 3.

The petitioner was appointed as Assistant Teacher (LT grade) on adhoc basis on 30.08.1998 and financial approval was granted on 22.12.1998. Subsequently, services of petitioner was regularized on 22.03.2016. The petitioner has retired on 31.03.2020.

This Court on 12.07.2021 has passed the following order:

"This Court in Writ Petition No. 8125 of 2020 directed petitioner's claim for payment of pension to be considered in light of Rule 19 (b) of the Uttar Pradesh State Aided Educational Institution Employees Contributory Provident Fund Insurance Pension Rules, 1964 (hereinafter referred to as the Rules of 1964). Such claim has been rejected by the Regional Deputy Director of Education relying upon the Government Order dated 28.3.2005, according to which new pension scheme has been made applicable w.e.f. 1.4.2005.

Admittedly, petitioner was appointed on adhoc basis w.e.f. 1.9.1998 and her services were regularised under Section 33 G of U. P. Secondary Education Service Selection Boards Act. 1982 w.e.f. 22.3.2016. Respondent asserts that this date is the relevant date of entry into service and, therefore, by virtue of Government Order dated 28.3.2005, the benefit of old pension scheme cannot be extended to petitioner. On the other hand, it is urged on behalf of petitioner that the Rules of 1964 have not been amended and, therefore, statutory rules will stand on a higher footing than the government instructions. Reliance is placed upon a judgment of this Court in Writ Petition No. 25431 of 2018 ( Sunita Sharma Vs. State of U.P. and others)in which similar issue has been dealt with in following words:-

"Learned counsel for the petitioner places reliance upon the provisions contained under Rule 19(b) of the Rules of 1964, which is reproduced hereafter:-

"(b) Continuous temporary or officiating service followed without interruption by confirmation in the same or another post shall also count as qualifying service.

Rule 3 of 1964 Rules clearly provides that these Rules shall apply to permanent employees serving in the State aided educational institution of the category specified thereunder, be it run by a local body or a private management, if it is recognized by the competent authority for the purposes of extending of grant-in-aid. It is not in issue that the provisions of Rules of 1964 are attracted in the facts of the present case, inasmuch as the Institution is a recognized Institution, wherein salary is being extended to teaching and non-teaching staff by the State by virtue of the provisions contained in the Act of 1971. On the date of his retirement, petitioner was a permanent employee serving in aided educational institution, which is recognized by a competent authority for the purposes of aid. Rule 19(b) of the Act would clearly come to the rescue of the petitioner, inasmuch as it clearly provides that continuous temporary or officiating service followed without interruption by confirmation in the same or another post, shall also count as qualifying service. Petitioner's engagement from 1996 till 2016, when she was regularized, would be treated as continuous temporary service followed without interruption by confirmation on same post. The adhoc continuance followed with regularisation, therefore would be covered within the ambit and scope of Rule 19-B of the 1964 rules, and therefore, such period would have to be counted towards qualifying service for the purposes of payment of pension etc.

Learned Standing Counsel has not placed any provision whereunder the Rules of 1964 have either been rescinded, modified or substituted by any other provision and the Rules of 1964 therefore continues to remain in force.

So far as the Government Order relied upon by learned Standing Counsel is concerned, it is settled that in hierarchy of laws a statutory Rule would stand at a higher pedestal than a Government instructions. Once the statutory Rules of 1964 remains in force and is attracted in the facts of the present case, the provisions of the Rules cannot be by passed merely by relying upon a Government instructions. The defence set up by the respondents, therefore to non suit the petitioner cannot be sustained. It appears that though U.P. Retirement Benefits Rules, 1961 and other like provisions were amended w.e.f. 1.4.2005, but no such amendment has been incorporated in the Rules of 1964. As a consequence, the benefits admissible under the Rules of 1964 would continue to be applicable upon teachers, who are covered thereunder.

The view, which this Court proposes to take, is also supported by a judgment of the Division Bench in Special Appeal (Defective) No. 678 of 2013 State of U.P. through its Secretary Secondary Education vs. Mangali Prasad Verma and two others, wherein the benefit under the Rules of 1964 have been made applicable upon the respondents therein. Relevant portion of the judgment of the Division Bench is reproduced thereinafter:-

"We may, however, clarify that the Government Order dated 28.1.2004 which was so heavily relied upon by the State Government does not alter the legal position in any manner inasmuch as, the applicability of Rules 1964 is not depended upon any declaration being made by the Governor or by the State Government. If a teacher was working in an aided institution prior to the date of his retirement provisions of rules 1964 become applicable by operation of law. The manner of counting the qualifying service stands explained under the Government Order dated 26.7.2001.

We may also clarify that the teachers and employees of institutions which are brought on the grant-in-aid for the first time on or subsequent to 1.4.2005 would be covered by the new scheme enforced on 1.4.2005 and this judgment will have no application in their case.

We may notice that similar view has taken by the Division Bench of this Court in the case of State of U.P. And 6 Ors Vs. Shir Krishna Prasad Yadav and 13 Ors being Special No.228 of 2016 decided on 24.5.2017.

In view of the aforesaid, we find no illegality in the judgment and order of the learned Single Judge, it is accordingly, affirmed. The Appeal is Dismissed."

In view of the discussions aforesaid, it is clear that petitioner is entitled to pensionary benefits under the Rules of 1964 and for such purposes the adhoc continuance from 1996-2016 followed with regularization would have to be counted towards qualifying service for sanction and fixation of pension. A mandamus is issued accordingly to the respondents for grant of pensionary benefits to the petitioner. Necessary order in that regard could be passed by the competent authority within a period of three months. All consequential benefits would also be extended to the petitioner within a further period of two months thereafter".

Above judgment has also been affirmed with dismissal of Special Appeal (Def.) No. 181 of 2020. Since Rules of 1964 have not been amended, therefore, merely relying upon the Government Order, the State Government cannot be permitted to deny the benefit available to petitioner in terms of Rule 19 (b) of the Rules of 1964.

Learned Standing Counsel prays for and is allowed a weeks time to obtain instructions in the matter.

Post as fresh, once again, on 22.7.2021."

Learned counsel for the petitioner has submitted that earlier also, Deputy Director of Education (Secondary), Aligarh Region, Aligarh rejected the claim of petitioner for grant of pension on the ground that she does not possess qualifying service which came to be challenged by her in Writ-A No.8125 of 2020 and this Court vide order dated 05.10.2020 disposed of the said writ petition. Relevant part of order is extracted herein-below:

"In the facts and circumstances of the present case, it would be appropriate to direct the second respondent to examine petitioner's claim for grant of pensionary benefits, in terms of the aforesaid Rule 19(b) of the Pension Rules, by passing a reasoned order, within a period of four months from the date of presentation of a copy of this order. The District Inspector of Schools as also the forth respondent institution shall furnish necessary records in that regard to the office of respondent no.2, within a period of six weeks, so that the issue is examined by the competent authority. All benefits, which are found due and payable to petitioner, would be extended within a further period of two months, thereafter.

Writ petition, accordingly, stands disposed of."

Now, by the impugned order dated 12.02.2021, respondent no.1 has refused to extend the benefits of pension to petitioner on the ground that she has not completed minimum qualifying service for grant of pension.

In compliance of Court's order dated 22.07.2021, learned Standing Counsel has received instructions, which is taken on record. He has placed reliance upon paragraphs 7 & 8 of instructions, which are extracted herein-below:

"7. ???????? ???-815/15-8-2000-10/2009 ?????? 26.5.2009 ?? ????-04(1) ?? ?????? ????? ?????? ???????????? ?? ???????? 474 ?? ???????? ?? ???? ?????? ?????? ?? ???? ??? ??????/??????????? ???????? ?? 10 ???? ?? ???????? ???? ????? ???? ?? ????? ??????????? ?? ???? ??? ?????? ???? ??????? ???? ????? ???? ??????? ??????? ?????? ?????? ?????? ?? ???????????? ???? ?????? 24.04.2017 ????? ?????? ??????? ????? ????? ?? ???????????? ?????? 24.05.2017 ?? ???? ??? ?? ?? ???? ?? ??????? ????? ????? ?? ????? ??????? ????? 03 ???? ?? ?? ?? ?? ???? ?? ??????? ????? ????? ????? ???? ???? ???? ???

8. ??????? ????? ????? ?????? ???? ?? ??????? ??????? ?????? ?????? ?????? ?? ???????????? ???? ?????? 22.4.2017 ?? ?????? ?? ???????? ???-4307/15-8-30-38/99 ?????? 20.12.2001 ?? ??? ???? ???????? ???-288/15-8-2017-3011/2009 ?????? 31.08.2017 ??? ????? ???????? (???????? ??????) ?????? ???????? ?? ???? ???-?????(???)/2006/2017-18 ?????? 22.06.2017 ??? ???? ??? ??????????? ?? ?????? ??????? ????? ????? ?? ?????? 01.09.2008 ?? ??? ??????? ??????? ???? ????''

Perusal of instructions reveals that respondents are not disputing the fact that initial appointment of petitioner on adhoc basis was made on 30.08.1998 and financial approval was also granted and since then, she is working continuously without any break till the date of retirement.

Learned counsel for petitioner submits that controversy in hand is squarely covered by judgement of this Court in Writ-A No.25431 of 2018 (Sunita Sharma Vs. State of U.P. & others).

Learned counsel for respondents could not demonstrate from record that the ratio of law laid down in the case of Sunita Sharma (supra) is not applicable in the facts and circumstances of present case.

In view of the fact that controversy is squarely covered by judgement of this Court in the case of Sunita Sharma (supra),this Court finds substance in the arguments advanced by learned counsel for the petitioner.

Accordingly, impugned order dated 12.02.2021 passed by respondent no.1-Deputy Director of Education (Secondary), Aligarh Region, Aligarh is set aside. The respondent no.1 is directed to count the period of service rendered by petitioner as adhoc employee in regular service for the purposes of pension and calculate the same accordingly. The respondents concerned are further directed to release the pension of petitioner within a period of three months from the date of production of copy of order before them.

With the observations made above, the writ petition is allowed.

Order Date :- 2.8.2021

S.Sharma

 

 

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : MAIMS

 
 
Latestlaws Newsletter