Tuesday, 19, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Hradesh Kumar Singh And Another vs State Of U.P. And 4 Others
2025 Latest Caselaw 2786 ALL

Citation : 2025 Latest Caselaw 2786 ALL
Judgement Date : 31 July, 2025

Allahabad High Court

Hradesh Kumar Singh And Another vs State Of U.P. And 4 Others on 31 July, 2025

Author: Manju Rani Chauhan
Bench: Manju Rani Chauhan




HIGH COURT OF JUDICATURE AT ALLAHABAD
 
 


?Neutral Citation No. - 2025:AHC:128515
 
Court No. - 52
 

 
Case :- WRIT - A No. - 20345 of 2023
 

 
Petitioner :- Hradesh Kumar Singh And Another
 
Respondent :- State Of U.P. And 4 Others
 
Counsel for Petitioner :- Anjeet Singh
 
Counsel for Respondent :- Ashutosh Mishra,Umesh Chandra Kesarwani
 

 
Hon'ble Mrs. Manju Rani Chauhan,J.
 

1. Heard Mr. Anjeet Singh, learned counsel for the petitioners, learned counsel for the respondent no.3 as well as learned Standing Counsel for the State-respondents.

2. The present writ petition has been filed with the following relief :-

"I. Issues a writ, order or direction in the nature of certiorari to quash the impugned order dated 31.07.2023 and individual order dated 31.07.2023 (contained as Annexure No.1 to this writ petition) passed by respondent no.4 pertaining to petitioner no.1 & 2.

II. Issues a writ, order or direction in the nature of mandamus, commanding and directing the respondent no.4 to relieve the petitioners from additional duty for correcting and updating the electoral list as directed in impugned order dated 31.07.2023."

3. The solitary argument advanced by the learned counsel for the petitioners appear to be that the petitioners could not be assigned duties as Booth Level Officers for the purposes of preparation, revision and rectification of the electoral roll by virtue of the bar contained in Section 27 of the Right of Children to Free and Compulsory Education Act, 2009.

4. For ready reference, the provision of Section 27 of the Act is quoted herein below:

"27. Prohibition of deployment of teachers for non-educational purposes- No teacher shall be deployed for any non-educational purposes other than the decennial population census, disaster relief duties or duties relating to elections to the local authority or the State Legislatures or Parliament, as the case may be."

5. For ready reference, the provision of Rule 21(3) of the U.P. Right of Children to Free & Compulsory Education Rules, 2011 is quoted herein below:

"21. Maintaining of Pupil-Teacher Ratio in each school [Section 25]

(1).............

(2)..................?

(3). For the purpose of maintaining the pupil-teacher ratio, no teacher posted in a school shall be made to serve in any other school or office or deployed for any non-educational purpose, other than the decennial population census, disaster relief duties or duties relating to elections to the local authority or the State Legislatures or Parliament."

6. It is submitted that the preparation, revision and rectification of the electoral roll is not a duty or work exempted from the purview of Section 27 of the Act. It is thus submitted that the direction requiring the petitioners' institution to make available the service of the petitioners to function as Booth Level Officers, is contrary to law.

7. The prayer made in the writ petition has been opposed on the ground that insofar as it is admitted that the petitioners have not been required to discharge duties outside their teaching hours, there is no violation of Section 27 of the Act, to that extent. This position is not disputed by learned counsel for the petitioners.

8. Insofar as it has been submitted that the assignment of duty of Booth Level Officer is contrary to Section 27 of the Act, the words used in Section 27 of the Act are wide enough to allow for assignment of duty of Booth Level Officer inasmuch as the phrase "duties relating to elections" would include each and every duty or work that may be required to be performed for the purpose of conducting a free and fair election.

9. There is no suggestion in the words used by the legislature to confine the meaning of the aforesaid phrase to polling duties alone or to any other part of the election such as may exclude the work of preparation, revision and rectification of the electoral roll.

10. In any case, the preparation, revision and rectification of the electoral roll is inherent and inseparable frame to the conduct of a free and fair election. The same can never be excluded from the duty relating to elections.

11. Also, a division bench of this Court in Public Interest Litigation (PIL) No. 36449 of 2016, has been disposed of the same with the following observation:

"Learned counsel for the respondents, at the outset, invited our attention to the judgment of the Supreme Court in Election Commission of India Vs. St. Mary's School & Ors., (2008) 2 SCC 390 and particularly paragraph 33 thereof, and submitted that in view of the directions issued by the Supreme Court, this writ petition may be disposed of in terms thereof. Paragraph 33 reads thus:

"33. We would, however, notice that the Election Commission before us also categorically stated that as far as possible teachers would be put on electoral roll revision works on holidays, non-teaching days and non-teaching hours; whereas non-teaching staff be put on duty any time. We, therefore, direct that all teaching staff shall be put on the duties of roll revisions and election works on holidays and non-teaching days. Teachers should not ordinarily be put on duty on teaching days and within teaching hours. Non-teaching staff, however, may be put on such duties on any day or at any time, if permissible in law."

Learned counsel for the respondents submit that they shall put the teaching staff on duty on non-teaching days and within non-teaching hours, as observed by the Supreme Court in the aforementioned paragraph. Their submission is recorded and accepted.

In view thereof, nothing further survives in the writ petition. The writ petition is disposed of."

12. Learned counsel for the petitioners, in support of his submission has placed reliance upon judgement passed by this Court in case of Surya Pratap Singh Vs. State of U.P. And 7 Others, Neutral Citation- 2025:AHC:19804.

13. Learned counsel for respondent no.3-B.S.A. could not dispute the aforesaid fact.

14. Considering the above, the individual order dated 31.07.2023 passed by respondent no.4 pertaining to petitioner nos.1 and 2 is hereby set-aside and for the other relief, present petition is disposed of on the same terms as are contained in the decision of the division bench.

Order Date :- 31.7.2025

Kalp Nath Singh

 

 

 
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 : IJJ

 

LatestLaws Partner Event : MAIMS

 
 
Latestlaws Newsletter