Citation : 2023 Latest Caselaw 7157 Cal
Judgement Date : 16 October, 2023
FMA 2078 of 2016
Item-13.
16-10-2023
Payel Bag & Ors.
Versus
sg
Ct. 8 Union of India & Ors.
1.
The parties are not represented nor any accommodation is
prayed for on behalf of the parties.
2. The appeal had appeared in the warning list of cases on and
from 19th September, 2023 with a clear indication that the
said matter shall be transferred to the Regular Bench on 6 th
October, 2023. The appeal is again listed today in the main
cause list. All the parties have sufficient notice about the
listing of the matter before the Regular Bench on and from
6th October, 2023.
3. The appeal was filed on 05-04-2016. The record shows that
no attempt has been made to move this appeal after it was
filed. No step has been taken to serve notice and prepare
paper books. It clearly shows that the appellants are not
interested to proceed with the appeal and have virtually
abandoned the appeal.
4. The appeal is arising out of an order passed by the learned
Single Judge on 11th January, 2016 challenging the
recruitment of primary teachers. The centre of controversy
was the Teachers' Eligibility Test (TET) conducted by the
West Bengal Board of Primary Education for appointment of
the Assistant Teachers in Primary Schools all over the West
Bengal. The writ petitioners perceiving an ulterior motive
behind a concerted effect on the part of the Board not to
recruit trained candidates on the posts of primary teachers
but to fill up such posts by appointing candidates who do not
possess requisite training qualification prescribed by the
National Council for Teacher Education (NCTE), despite
that there being sufficient numbers of trained candidates
waiting in the queue for appointment, had exercised their
fundamental rights guaranteed by Article 32 of the
Constitution by approaching the Court seeking redressal of
their grievance.
5. The learned Single Judge dismissed the writ application on
the ground of delay, laches and acquiescence. The reason
would be clear from paragraph 33 onwards of the said
judgment. The learned Single Judge observed that the
petitioner being unsuccessful have indulged in a witch-
hunting campaign, which should not be encouraged and on
that ground declined to give any equitable relief based on the
other decisions.
6. In view of the above, we do not find any reason to interfere
with the order passed by the learned Single Judge. The
appeal fails. The appeal is, accordingly, dismissed.
(Uday Kumar, J.) (Soumen Sen, 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!