Citation : 2021 Latest Caselaw 8321 ALL
Judgement Date : 20 July, 2021
HIGH COURT OF JUDICATURE AT ALLAHABAD ?Court No. - 36 Case :- WRIT - A No. - 7871 of 2021 Petitioner :- C/M A.S.B. Inter College and another Respondent :- State Of U.P. And 3 Others Counsel for Petitioner :- Vinod Kumar Agarwal Counsel for Respondent :- C.S.C. Hon'ble Mahesh Chandra Tripathi,J.
Heard Shri Vinod Kumar Agarwal, learned counsel for the petitioner and Shri Suryabhan Singh, learned Standing Counsel for the State respondents.
The petitioner Committee of Management is before this Court assailing the validity of the impugned order dated 31.5.2021 passed by the District Inspector of Schools, Bulandshahar/respondent no.4, whereby the claim of the petitioner for grant of approval to the selections made has been refused solely on the basis of the Government Order dated 30.10.2019.
Both the parties agreed that the controversy involved in the present petition can be finally disposed of in terms of the judgment and order dated 14.12.2020 passed by this Court in Writ- A 927 of 2020 (C/M of Sri Kissan Vidyapeeth Inter College Daleep Pur. Auraiya, and another vs. State of U.P. and 4 Others); which is quoted as under:-
"This petition and other connected matters deal with the issue of a refusal on the part of the State respondents to accord approval to the appointment of Class III staff in Secondary educational institutions. In most of the petitions, permission has either been refused by a specific order passed in that respect or further action not taken in view of a Government Order of 30 October 2019.
On 26 November 2020 while considering the broader issues in Writ A No. 381 of 2020 relating to recruitment and appointment to Class III/IV posts, Teachers, Headmasters and Principals in Basic and Secondary educational institutions, the Court had noted the statement made on behalf of the State that the Government Order of 30 October 2019 stands restricted in its application to the 26 institutions which are mentioned therein and that the same did not constitute a fetter insofar as other secondary educational institutions are concerned. It was in that light that Ms. Archana Singh the learned Additional Chief Standing Counsel was required to submit a list of all matters tagged with Writ A 381 of 2020 which could be disposed of. The list of matters has been submitted and it is in that backdrop that this petition and other similar matters are taken up for disposal.
In view of the factual position noted above, the learned Advocate General contends that the orders impugned either refusing to accord approval or a failure to take further action in light of the Government Order of 30 October 2019 would not sustain.
In view of the aforesaid, this petition shall stand disposed of with a direction to the competent authorities to consider the prayer for approval as addressed by the petitioners afresh and in accordance with law. The issue of consideration of approval shall neither be rejected nor refused based on the Government Order dated 30 October 2019. The orders under challenge, if any, insofar as they refuse to accord approval in light of the aforesaid Government Order shall stand set aside."
Accordingly and in view of the aforesaid, the instant writ petition is allowed. The impugned order dated 31.5.2021 is quashed. The respondents shall consequently take a fresh decision with respect to the claim for approval as laid by the petitioners in accordance with law. The Court only clarifies that the approval as sought shall not be refused solely on account of the Government Order dated 30.10.2019 which in any case as per the stand of the State noted above has no application to the petitioner institution.
It is clarified that all other contentions of respective parties on merits, other than what has been noted above, are kept open.
Order Date :- 20.7.2021
RKP
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!