Citation : 2021 Latest Caselaw 8980 ALL
Judgement Date : 29 July, 2021
HIGH COURT OF JUDICATURE AT ALLAHABAD, LUCKNOW BENCH ?Court No. - 7 Case :- SERVICE SINGLE No. - 16050 of 2021 Petitioner :- Jameel Ahmad Respondent :- State Of U.P. Thru. Prin. Secy. Minority Welfare & Ors. Counsel for Petitioner :- Ghulam Mohammad Kamil Counsel for Respondent :- C.S.C.,Afzal Ahmad Siddiqui Hon'ble Rajesh Singh Chauhan,J.
Heard Sri G.M. Kamil, learned counsel for the petitioner.
Learned Chief Standing Counsel has accepted notice on behalf of respondent Nos.1 and 3 whereas Sri Afzal Ahmed Siddiqui, Advocate appears on behalf of respondent No.2.
In view of the proposed order notice to opposite party no. 4 is dispensed with as no prejudice is being caused to opposite party no. 4 by this order.
Learned counsel for the petitioner has submitted that the petitioner was appointed on 30.06.2013 on the post of Peon in a Madarsa named as Madarsa Jamia Arabia Anwarul Quran, District Balrampur prior to the amendment made in the Regulation of 2016, whereby, the post of Class IV employees was required to be filled up by way of out-sourcing. In respect of appointment made prior to the amendment in the Regulation of 2016, direction has been issued on 05.04.2018 in Writ Petition No.9477 of 2018, which reads as follows:
"An order passed by the Registrar (Minorities) dated 21.11.2017 is under challenge, which declines grant of approval to petitioner's appointment. Petitioner had earlier approached this Court by filing Writ Petition No.50099 of 2016, which was disposed of on 19.10.2016, with a direction to the respondent to accord consideration to petitioner's claim for grant of approval. It is pursuant to this order that the order impugned has been passed. The claim of petitioner has been rejected on the ground that in view of the amendment incorporated in the U.P. Non-Governmental Arabic and Persian Regulations, 2016, the post itself is to be filled by outsourcing.
Learned counsel for the petitioner submits that the amendment has been introduced in the regulation vide notification dated 22.09.2017. The amendment clearly states that it was to come into effect from the date of amendment. Submission is that no retrospective effect can be given to the amendment. Reliance is placed upon a Full Bench judgment of this Court in Santosh Kumar Singh Vs. State of U.P. and others, reported in 2015 (7)ADJ 179. Para 10 of the Larger Bench is relied upon, which reads as under:-
"The decision in A A Calton (supra) is, therefore, an authority for the proposition that once a process of selection has been initiated, a subsequent amendment of the law by which the power to make an appointment has specifically been taken away from a statutory authority - in that case from the Director - would have no application to a pending selection process which must be governed by the law as it stood when the selection process was initiated. Undoubtedly, the Legislature does have the power to make a law with retrospective effect but unless the law is made expressly retrospective or retrospective by necessary implication, the position of law as it stood when the selection process was initiated, would govern the selection."
Learned Additional Chief Standing Counsel appearing for the State though has supported the order, but does not dispute the legal position, noticed above.
Admittedly, on the date of petitioner's appointment in the year 2015, there was no stipulation in the applicable statutory regulation about outsourcing and subsequent amendment incorporated in September, 2017 cannot be given a retrospective application, in view of the law settled. For such reasons, the order of Registrar dated 21.11.2017 cannot be sustained, and is accordingly quashed.
The Registrar shall proceed to examine the petitioner's claim afresh, with reference to law applicable on the date of appointment of petitioner. It is also clarified that the statutory regulation operating on the relevant date alone would be taken note of for the purpose. Required consideration shall be made within a period of three months from the date of presentation of certified copy of this order.
Writ petition is, accordingly, disposed of."
Since the petitioner alleges his appointment to be prior to amendment made as well as his claim has not been considered so far, this writ petition stands disposed of permitting the petitioner to approach respondent no.2, in respect of his grievance noticed above, annexing all materials in support of his claim, along with certified copy of this order, within a period of two weeks from today. In case such a claim is raised, the respondent no.2 shall accord consideration to petitioner's claim in accordance with law within a further period of three months, thereafter.
It is made clear that this Court has not entered into merits of the issue.
Accordingly, the writ petition is disposed of in view of aforesaid terms.
Order Date :- 29.7.2021
Suresh/
[Rajesh Singh Chauhan,J.]
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!