Monday, 18, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Dinesh Kumar Srivastava And 6 Others vs The State Of U.P. Thru Secy. And 3 Others
2025 Latest Caselaw 10251 ALL

Citation : 2025 Latest Caselaw 10251 ALL
Judgement Date : 8 September, 2025

Allahabad High Court

Dinesh Kumar Srivastava And 6 Others vs The State Of U.P. Thru Secy. And 3 Others on 8 September, 2025





HIGH COURT OF JUDICATURE AT ALLAHABAD
 
 


Neutral Citation No. - 2025:AHC:157147
 

 
HIGH COURT OF JUDICATURE AT ALLAHABAD 
 
WRIT - A No. - 36678 of 2014   
 
   Dinesh Kumar Srivastava And 6 Others    
 
  .....Petitioner(s)   
 
 Versus  
 
   The State Of U.P. Thru Secy. And 3 Others    
 
  .....Respondent(s)       
 
   
 
  
 
Counsel for Petitioner(s)   
 
:   
 
Om Prakash Katiyar, Prabhakar Awasthi, S.S. Tripathi, Sabhajeet Singh   
 
  
 
Counsel for Respondent(s)   
 
:   
 
Dhananjay Kumar, Durgesh Pandey   
 
     
 
 Court No. - 38
 
   
 
 HON'BLE DONADI RAMESH, J.     

1. Heard Sri V.K. Singh, learned Senior Counsel assisted by Sri Ankur Azad, learned counsel for the petitioners, learned Standing Counsel for the State respondents and Sri Dhananjay Kumar, learned counsel for respondent no. 4.

2. Present writ petition has been filed questioning the order dated 05.08.2013 passed by respondent no.1, wherein payment of salaries to the petitioners has been denied on the ground that the document relating to the recognition of primary section has not been produced, the name of teachers are not recorded in the register and also no evidence of primary section attached to the said college. Apart from that, as per inspection done on 29.12.1998, recommendation was made to bring the institution under the purview of the Salaries Act.

3. Admittedly, the institution was established in the year 1968 and subsequently, on 09.02.1972, the said institution was granted permanent recognition. Later on, on 29.03.1972, recognition was granted to the junior high school, and finally, permanent recognition was granted upto high school level vide order dated 20.09.1972.

4. As per the Payment of Salaries of Teachers and Other Employees Act, 1971, which came into effect from 01.08.1977, the institution was also admitted into grant-in-aid and accordingly, payments were made to the teachers imparting education to high schools. As the petitioners were working in primary sections, their salaries were not released as per the Salaries Act. When the said request was not considered, the petitioners along with certain others, filed Writ A No. 9791 of 2003. The said writ petition was disposed of vide order dated 29.01.2004, with following directions:

"The writ petition is disposed of with the direction to the Secretary, Secondary Education, Government of U.P. Lucknow to take a final decision in the matter in accordance with law within two months from the date a certified copy of this order is filed before him. It is made clear that the Court has not adjudicated upon the claim on merits."

5. Subsequently, the first respondent has rejected the claim of the petitioners vide impugned order dated 05.08.2013.

6. Learned counsel for the petitioners has contended that the observations made in the impugned order are contrary to the observations made by this Court in the abovesaid writ petition and the said observations were affirmed by the Apex Court in State of U.P. & Ors. Vs. Pawan Kumar Dwivedi & Ors. 2014 0 Supreme (SC) 627, by dismissing the appeals filed by the State. Operative portions of the abovesaid order, are as under:

"39. There is not much debate that the students of secondary and primary schools are classified in Section 3 of Educational Code (Revised 1958 Edition) as follows:

(a) Pre-basic Stage .....Nursery Education

(b) Junior Basic (Primary) Stage .... Classes I to V

(c) Senior Basic (Junior High Schools) .....Classes VI to VIII Stage

(d) Higher Secondary Stage:

I. High School Stage....Classes IX and X

II. Intermediate Stage.....Classes XI and XII

44. As regards the first two categories of Junior High Schools, the applicability of Section 10 of the 1978 Act does not create any difficulty. The debate which has centered round in this group of appeals is in respect of third category of the schools where Classes I to V are added after obtaining recognition to the schools which are recognized and aided for imparting education in Classes VI to VIII. Whether teachers of primary section Classes I to V in such schools are entitled to the benefit of Section 10 of the 1978 Act is the moot question. As noticed, the constitutional obligation of the state to provide for free and compulsory education of children till they complete the age of 14 years is beyond doubt now. The note appended to clause (xxvi), para 1 of the Educational Code (revised edition, 1958), inter alia, provides that Basic Schools include single schools with Classes I to VIII. In our view, if a Junior Basic School (Classes I to V) is added after obtaining necessary recognition to a recognized and aided Senior Basic School (Classes VI to VIII), then surely such Junior Basic School becomes integral part of one school, i.e., Basic School having Classes I to VIII. The expression "Junior High School" in the 1978 Act is intended to refer to the schools imparting basic education, i.e., education up to VIII class. We do not think it is appropriate to give narrow meaning to the expression "Junior High School" as contended by the learned senior counsel for the state. That Legislature used the expression Junior High School and not the Basic School as used and defined in the 1972 Act, in our view, is insignificant. The view, which we have taken, is fortified by the fact that in Section 2(j) of the 1978 Act, the expressions defined in the 1972 Act are incorporated.

45. The submission of Mr. P.P. Rao, learned senior counsel for the State of U.P. with reference to the subject School, namely, Riyaz Junior High School (Classes VI to VIII), that the said school was initially a private recognized and aided school and the primary section (Classes I to V) was opened by the management later on after obtaining separate recognition, which was un-aided, the teachers of such primary section, in terms of definition in Rule 2(b) and Rule 4 of the 1975 Rules are not entitled to the benefits of Section 10 of the 1978 Act does not appeal to us for what we have already said above. The view taken by the High Court in the first round in Vinod Sharma that Classes I to VIII taught in the institution are one unit, the teachers work under one management and one Head Master and, therefore, teachers of the primary classes cannot be deprived of the benefit of the 1978 Act, cannot be said to be a wrong view. Rather, it is in accord and conformity with the Constitutional scheme relating to free education to the children up to 14 years.

46. Though in the Reference Order, the two-Judge Bench has observed that the High Court in the first round in Vinod Sharma did not appreciate that the education at the primary level has been separated from the Junior High School level and separately entrusted under the different enactments to the Board constituted under Section 3 of the 1972 Act and the same Board exercises control over Junior Basic Schools and it was a conscious distinction made by the Legislature between two sets of schools and treat them two separate components and, therefore, Vinod Sharma does not take the correct view but we think that the features noted in the reference order do not render the view taken in Vinod Sharma bad. We find merit in the argument of Dr. M.P. Raju that the schools having the Junior Basic Schools and the Senior Basic Schools either separately or together are under the same Board, i.e., the Board of Basic Education, as per the 1972 Act. Moreover, any other view may render the provisions of the 1978 Act unconstitutional on the ground of discrimination. In our considered view, any interpretation which may lead to unconstitutionality of the provision must be avoided. We hold, as it must be, that Junior High School necessarily includes Classes I to V when they are opened in a Senior Basic School (Classes VI to VIII) after obtaining separate recognition and for which there may not be a separate order of grant-in-aid by the Government."

8. Considering the submissions and perusal of the above said judgments, it clearly establishes that the impugned order is contrary to the observations made by the Apex Court in the above-referred judgment.

9. Accordingly, the impugned order is set aside. The matter is remitted to the authorities, once again, to reconsider the issue as per the observations made by the Apex Court and pass appropriate orders, within a period of three months from the date of receipt of certified copy of this order.

10. Writ petition is, accordingly, disposed of.

(Donadi Ramesh,J.)

September 8, 2025

Noman

 

 

 
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