Citation : 2022 Latest Caselaw 2184 Chatt
Judgement Date : 6 April, 2022
NAFR
HIGH COURT OF CHHATTISGARH, BILASPUR
WPS No. 2370 of 2022
• Mamita Sahu D/o Purushottam Aged About 34 Years R/o Village
Kajra Bandha And Post Barbaspur , 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 Chhattisgarh.
3. Principal Dau Utta Sao Government College Machaandur , District
Durg Chhattisgarh. ---- Respondents
For Petitioner/s : Mr. Abhijeet Mishra, Advocate
For State/Respondent : Mr. Ravi Bhagat, Dy. GA
Hon'ble Shri Justice P. Sam Koshy Order On Board 06/04/2022
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 2021-22, the respondents should not be permitted to replace
the petitioner by another set of contractual Guest Lecturers.
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 respondentNo.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 flling 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 flled up by
regular/contractual appointment. This by itself clearly
gives an indication that unless the Respondents fll 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
defnitely 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 fll 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 flling 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 flling 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. This
would not preclude the State Government from going in for filling up of the
post by way of a regular appointment or by way of engaging contractual
Lecturers under the rules for contractual employment.
9. So far as the claim of remuneration as per the guidelines of UGC is
concerned, it would be open for petitioner to make a suitable representation
before respondent No.1 in this regard, who in turn would take a policy
decision as regards the remuneration part payable to the Guest Lecturers,
keeping in view the guidelines that have been laid down by the UGC.
10. With the aforesaid observations, the present writ petition stands
disposed off.
Sd/-
(P. Sam Koshy)
Judge
Pawan
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!