Wednesday, 06, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Sangita Das & Ors vs The State Of West Bengal & Ors
2024 Latest Caselaw 5214 Cal

Citation : 2024 Latest Caselaw 5214 Cal
Judgement Date : 8 October, 2024

Calcutta High Court (Appellete Side)

Sangita Das & Ors vs The State Of West Bengal & Ors on 8 October, 2024

Author: Amrita Sinha

Bench: Amrita Sinha

08.10.2024
Ct. No. 14
 Sl. No.9
   KB
                          In The High Court at Calcutta
                         Constitutional Writ Jurisdiction
                                 Appellate Side

                            W.P.A. No. 23613 of 2022

                               Sangita Das & Ors.
                                    -versus-
                          The State of West Bengal & Ors.

                    Mr. Bikram Banerjee
                    Mr. Sudipta Dasgupta
                    Mr. Arka Nandi
                                        ... For the petitioners.



                    1.   Learned   advocate   for   the   petitioners   is

             directed to deposit the deficit court fees in course of the

             day.

                    2.   The petitioners are primary school teachers

             in the district of North 24 Parganas. They possess B.Ed.

             qualification. They seek 'A' category scale of pay.

                    3.   Reliance has been placed on the judgment

             passed by the Hon'ble Division Bench on 30th July,

             2024 in MAT 1038 of 2024 with CAN 1 of 2024, CAN 2

             of 2024 and CAN 3 of 2024 in the matter of Waliur

             Rahaman and others Vs. The State of West Bengal and

             others. The petitioners stress that they are similarly

             situated as that of the appellants in the aforesaid

             appeal and the order passed by the Hon'ble Division

             Bench ought to be made applicable in their case.
                          2




         4.    The Hon'ble Division Bench observed that

there are several candidates who were getting 'A'

category scale of pay despite not having undergone the

six months' bridge course. In fact the petitioners have

also not undergone bridge course as the said course is

yet to be formulated by NCTE.

         5.    The Hon'ble Division Bench directed that the

candidates should be provided 'A' category scale of pay

in the same manner as provided to the other teachers.

The      Court    directed   the        authority   to   take   an

independent decision in granting the said scale of pay

from the date on which each of the appellants are

entitled to.

         6.    In line with the judgment passed by the

Hon'ble Division Bench, the Commissioner of School

Education is directed to take a decision with regard to

the prayer of the petitioners for granting 'A' category

scale of pay in the light of the judgment delivered in the

matter of Waliur Rahaman (supra). A decision shall be

taken in the matter at the earliest but positively within

twelve weeks from the date of communication of this

order.

         7.    If the petitioners are found entitled to receive

the   'A'     category   scale     of    pay,   then     necessary

consequential steps shall be taken in the matter

immediately thereafter.
                       3




      8.    Learned       advocate   representing    the

petitioners is directed to forward the documents of the

petitioners relying on which 'A' category scale of   pay

has been sought for along with a copy of the judgment

passed in the matter of Waliur Rahaman (supra) to the

aforesaid respondent at the time of communicating the

order of the Court.

9. The writ petition stands disposed of.

10. Urgent photostat certified copy of this order

be supplied to the parties, if applied for, as early as

possible.

(Amrita Sinha, J.)

 
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 : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter