Citation : 2021 Latest Caselaw 459 Chatt
Judgement Date : 22 June, 2021
1
NAFR
HIGH COURT OF CHHATTISGARH, BILASPUR
Writ Petition (S) No. 2776 of 2021
1. Radhika D/o Shri Punwa Ram Aged About 27 Years Occupation Guest
Faculty (Commerce), At Government Madanlal Sahu College, Amrikala,
District Balod 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 Chharttisgarh.
3. Principal Government Madanlal Sahu College, Amrikala, District Balod
Chhattisgarh.
----Respondents
For Petitioner : Shri Ghanshyam Kashyap, Advocate.
For State : Shri Rahul Jha, G.A.
Hon'ble Shri Justice P. Sam Koshy
Order On Board
22.06.2021
1. Grievance of the petitioner in the present writ petition is that since the
petitioner was working as a Contractual Assistant Professor under the
respondent no.3 for the academic session 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 an
Assistant Professor and that the service of the petitioner also was
satisfactory as there is no complaint whatsoever, so far as the
competency of the petitioner is concerned. Further contention of
learned counsel for petitioner is that 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 post of Guest Lecturer
under the 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 are till an alternative
arrangement is made by way of regular recruitment/ contractual/
transfer.
6. Further from the records, it also does not appear that the performance
of the 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 quashment 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
the 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 the 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 the petitioner.
9. With the aforesaid observations, Writ Petition stands disposed of.
Sd/-
1. P. Sam Koshy Judge Jyotijha
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!