Saturday, 09, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Tupesh Kumar Kosma vs State Of Chhattisgarh
2021 Latest Caselaw 1642 Chatt

Citation : 2021 Latest Caselaw 1642 Chatt
Judgement Date : 9 August, 2021

Chattisgarh High Court
Tupesh Kumar Kosma vs State Of Chhattisgarh on 9 August, 2021
                                       1

                                                                         NAFR
             HIGH COURT OF CHHATTISGARH, BILASPUR

                      Writ Petition (S) No. 4091 of 2021

      Tupesh Kumar Kosma S/o Mr. Shyam Sunder Kosma, Aged About 29
      Years, Guest Faculty ( Economics) At Kanglu Kumhar Government
      College, Durgukondal, North Bastar, Kanker, Chhattisgarh, R/o Village
      And Post Office Tahrul, Ward No. 03, Tehsil Durgkondal, District-
      North Bastar, Kanker, Chhattisgarh

                                                                 ---- Petitioner

                                    Versus

   1. State Of Chhattisgarh Through Its Secretary, Higher Education
      Department, Mantralaya, Mahanadi Bhawan, Atal Nagar, Raipur,
      Chhattisgarh

   2. Additional Director, Directorate Of Higher Education Department, Atal
      Nagar, Raipur, Chhattisgarh

   3. Principal, Kanglu Kumhar Government College, Durgukondal, North
      Bastar, Kanker, Chhattisgarh

                                                             ---- Respondents

For Petitioner : Mr. Kanwaljeet Singh Saini, Advocate For State : Mr. Shubham Verma, P.L.

Hon'ble Shri Justice P. Sam Koshy Order On Board 09.08.2021

1. The grievance of petitioner in the present writ petition is that since the

petitioner was working as Guest Lecturer under respondent No.3 for

the academic year 2020-21, the respondents should not be permitted

to replace the petitioner by another temporary faculty.

2. Contention of learned counsel for petitioner is that the petitioner has

undergone a due process of selection for being appointed as a Guest

Lecturer and that the service of petitioner also was satisfactory as

there is no complaint whatsoever, so far as the competency of

petitioner is concerned. It is further contention of the petitioner that

now that the academic session is over, the respondents should not be

permitted to go in for a fresh recruitment process for filling up of the

posts of Guest Lecturers under respondent No.3 for the subject, in

which the petitioner was taking classes.

3. Learned counsel for petitioner relies upon the judgment of this Court

passed in the case of "Manju Gupta & others v. State of

Chhattisgarh & others" WPS No. 4406/2016, decided on

27.02.2017, whereby the similarly placed Guest Lecturers under the

Director (Industrial Training Institute) have been granted protection

from being replaced by another set of Guest Lecturers.

4. Learned State counsel opposing the petition submits that it is a case

where no cause of action has till date arisen, inasmuch as the

petitioner has filed the writ petition only on apprehension and since

there is no cause of action, the matter is premature and deserves to

be rejected.

5. Having heard the contentions put forth on either side and on perusal

of record, what is admitted is that the petitioner was appointed vide

Annexure P/1. The order of appointment specifically had a clause

mentioning that the appointment so made is till an alternative

arrangement is made by way of recruitment through regular/

contractual/ transfer.

6. Further from the records, it also does not appear that the performance

of petitioner, at any point of time, was found to be unsatisfactory. In

the case of "Manju Gupta" (supra), this Court in paragraphs No. 8 to

11 has held as under:-

"8. True it is, that the Petitioners' status is that of a Guest Lecturer but that does not mean that they do not have any right. There is always a legitimate expectation of the Petitioners that since the filling up of the posts has not been initiated by way of a regular appointment or by contractual appointments, the Petitioners would be permitted to continue.

9. The undisputed fact is that the Petitioners were given appointment only on undertaking given by them pursuant to an advertisement by the Respondents. In the undertaking which was made to be furnished by the Petitioners, they were made to undertake that their appointment would be till the posts are filled up by regular/contractual appointment. This by itself clearly gives an indication that unless the Respondents fill up the sanctioned vacant posts by either regular recruitment or by way of contractual appointment, the Petitioners would continue as Guest Lecturers. On the practical aspect also the fact that the Petitioners are discharging the duties of Guest Lecturers for last more than 1-2 years, itself is a good ground for permitting the Petitioners to continue on the said posts as Guest Lecturers, simply for the reason of their experience on the said post, as fresh recruitment would mean that persons with no or less experience would be participating in the recruitment process, which also would not be in the interest of the students who are undertaking training in the respective institutions.

10. Taking into consideration the decision of the Supreme Court in the case of Piara Singh (supra) and which has been further reiterated in the case of Dr. Chanchal Goyal (supra), this Court has no hesitation in reaching to the conclusion that the advertisement (Annexure P-1) so issued by the Respondents is definitely not in the interest of the students undertaking training at Industrial Training Institute, Ambikapur, and the same would amount to violation of Article 21 of the Constitution of India and the same therefore deserves to be and is

accordingly quashed. The advertisement would be deemed to be quashed only to the extent of the recruitment against the posts at which the Petitioners are discharging. That is to say, the Respondents would be entitled to fill up the posts which are lying vacant by way of Guest Lecturers where there are no Guest Lecturers available.

11. It is directed that the Respondents would not be entitled for filling up the posts of Guest Lecturer by replacing the Petitioners unless the Respondents come up with a stand that the services of the Petitioners were dis-satisfactory. The qaushment of the advertisement issued by the Respondents would also not come in the way of the Respondents for filling up of the sanctioned vacant posts by regular recruitment or by way of contractual appointment for which the Respondents shall be free."

7. This Court, under the given circumstances, is inclined to accept the

same analogy in the present case also and accordingly it is ordered

that unless there is any complaint received against the performance of

petitioner, the respondents are restrained from going in for any fresh

recruitment of a Guest Lecturer for the said subject under the

respondent No.3-College, against which the petitioner was engaged.

8. It is however made clear that the protection to petitioner would be only

to the extent of not being replaced by another set of Guest Lecturer

unless the services are unsatisfactory which could be determined on

the basis of the ACR of petitioner.

9. With the aforesaid observations, the present writ petition stands

disposed off.

Sd/-

(P. Sam Koshy) Judge Khatai

 
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