Citation : 2010 Latest Caselaw 871 Del
Judgement Date : 16 February, 2010
* IN THE HIGH COURT OF DELHI AT NEW DELHI
+ W.P.(C.) No. 5075/2007
Judgment Reserved on: 11.02.2010
% Judgment Delivered on: 16.02.2010
# PROF. DEVENDRA MISHRA ..... Petitioner
! Through: Mr. Ashwini Mata, Senior Advocate
with Mr. Manu Shahalia and Ms.
Manmeet Sethi, Advocates.
Versus
$ UNIVERSITY OF DELHI AND OTHERS .....Respondents
^ Through: Mr. Amit Bansal, Advocate
CORAM: HON'BLE MR. JUSTICE S.N. AGGARWAL
1. Whether reporters of Local paper may be allowed to see the judgment? YES
2. To be referred to the reporter or not?YES
3. Whether the judgment should be reported in the Digest?YES
S.N.AGGARWAL, J The petitioner was a Professor in the Department of Sanskrit,
Department of Delhi University and he had to retire on attaining the
age of superannuation at the age of 62 years on 31.01.2007.
However, before attaining the age of superannuation, he had
applied for his re-employment in the University as per its Rules
and Regulations applicable at that time on 30.10.2006. The
application for re-employment was made by him in the prescribed
format accompanied by necessary attachments, containing details
of his publications and the other details of his accomplishments and
achievements in his career along with recommendations from the
Head of the Department for his re-employment. The University vide
its communication dated 12.02.2007 addressed to the Head of
Department of Sanskrit with a copy thereof to the petitioner,
allowed him to continue in service till the decision of the Executive
Council of the University regarding his re-employment. The Ministry
of Human Resource Development, Department of Higher Education,
Government of India, issued a circular on 23.03.2007 which was
addressed to the Secretary, University Grants Commission and
enhanced the age of superannuation of the teachers of the
University and the Colleges from 62 years to 65 years.
2. The above circular of Ministry of Human Resource
Development was communicated by the University Grants
Commission to all the State Universities including the Delhi
University (Respondent No. 1 herein) in the first week of April,
2007. The respondent no. 1 University vide its notification bearing
No./Estab.(T)/2007/ dated 12.04.2007 notified to all the
Departments and the Colleges affiliated to the said University that
the age of superannuation of all the persons holding teaching
positions on regular employment against sanctioned posts as on
15.03.2007 in any of the Centrally Funded Higher and Technical
Education shall be increased from the present 62 years to 65 years.
3. The respondent no. 1 University vide its letter dated
20.06.2007 informed the Head of Department of Sanskrit that the
Executive Council has not recommended the case of the petitioner
for his re-employment. The above decision of the University was
communicated to the petitioner by the Head of the Sanskrit
Department vide letter dated 02.07.2007 received by him on
07.07.2007. Immediately on receipt of this communication by the
petitioner, he filed the present writ petition on 13.07.2007 with the
following prayers :-
i) Issue an appropriate writ, direction or order in the nature of certio rari quashing the decision contained in letter no. Estab.(T)/V/Skt/17625 dated 20.06.2007 issued by the respondent no. 2.
ii) Issue an appropriate writ, direction or order in the nature of mandamus commanding the respondents to re-employ the petitioner in the Department of Sanskrit till the attainment of age of 65 years as per the Circular dated 23.03.2007, Annexure-3;
iii) Issue any other appropriate writ, direction or order as this Hon'ble Court may deem fit and proper in the facts and circumstances of the case.
4. Dr.A.K. Dubey, Registrar of respondent no. 1 University, has
filed his affidavit in response to notice of this writ petition. He has
taken a stand that the case of the petitioner for his re-employment
was considered and rejected by the Advisory Committee on re-
employment in its meeting held on 14.03.2007 in terms of the order
of the Hon'ble Supreme Court dated 13.10.2003 and the relevant
resolutions of the Executive Council particularly EC Resolution No.
22 dated 11.04.1981/159 dated 22.01.1991 and in consonance with
the requirements of Ordinance XII Clause 3-A(2). It is further stated
in the counter affidavit of the respondents that the cases of the
teachers who were recommended by the Advisory Committee in its
meeting held on 14.03.2007, were placed before the Executive
Council on 08.06.2007 and since the petitioner's case was not
recommended by the Advisory Committee in its meeting held on
14.03.2007, it was not placed before the Executive Council on
08.06.2007.
5. According to the respondents, the petitioner was not given re-
employment as the Advisory Committee did not recommend his
case for emplyment. Further case of the respondents is that the
petitioner cannot claim a vested right for his re-employment only
because he was allowed to continue with the teaching after the
date of his retirement on 31.01.2007 vide letter dated 12.02.2007.
It is stated that the petitioner was allowed to continue with the
teaching after the date of his retirement because at that time his
case for his re-employment was pending consideration of the Vice-
Chancellor and the Executive Council. According to the
respondents, the continuance of the petitioner beyond 31.01.2007
was not a regular employment and was subject to certain
conditions which were communicated to him prior to the decision of
the Government of India for enhancing the age of retirement from
62 years to 65 years. The respondents have stated that the case of
the petitioner was not placed before the Executive Council as the
petitioner's case was not recommended for re-employment by the
Advisory Committee. The respondents have prayed for the
dismissal of this writ petition.
6. The petitioner has filed his rejoinder to the counter affidavit of
the respondents. In his rejoinder, he has reiterated his claim for
continuance in the service of the respondents beyond 31.01.2007
on the basis of Circular of Ministry of Human Resource
Development, Government of India dated 23.03.2007 adopted by
respondent no. 1 University vide Notification dated 12.04.2007
(page 139). The petitioner has also stated in his rejoinder that even
after his alleged disengagement communicated to him vide letter of
Head of Sanskrit Department dated 02.07.2007, he was continuing
with the respondents on the basis of letter of respondent no. 3
dated 12.07.2007 asking him to continue with the teaching work.
The petitioner has also taken a plea that his case for re-
employment was not considered by the respondents in terms of
circular of the Government of India dated 23.03.2007 adopted by
respondent no. 1 University vide notification dated 12.04.2007. He
has also pleaded bias against the Advisory Committee which
allegedly considered his case for re-employment in its meeting held
on 14.03.2007. He has stated that Mr. D. Prahaladachari, an expert
on the Advisory Committee had personal grudge and bias against
him because the petitioner was earlier appointed as the UGC
nominee on the Executive Committee of the Tirupati Sanskrit
University, Tirupati for a term of three years where the aforesaid
expert was the Vice-Chancellor. The duty of the petitioner was to
act as a watch-dog of the functioning of the University. Thereafter,
the petitioner was appointed as the Convenor/Chairman of the
Financial Grant Committee by the UGC for Tirupati Sanskrit
University, Tirupati and his duties there were to scrutinize the
expenditure of the Tirupati Sanskrit University and the petitioner
could not accept all the requests of the then Vice-Chanceleors Mr.
D. Prahaladachari and on many occasions were to differ with him
and disapprove his proposals resulting in differences between
them. According to the petitioner, though he was only attaching the
point of view propounded by the said Mr. D.Prahaladachari, yet he
took it as a personal attack on him and was harbouring grudge
against him. The petitioner has stated that the appointment of
such a person as an expert member on the Advisory Committee to
decide about the re-employment of the petitioner had caused a
serious prejudice to him inasmuch as according to him the subject
expert plays a key role in the Advisory Committee as the other
members do not know the subject and therefore they go by the
decision of the subject expert. The petitioner has also stated that
there were certain areas in the past where the interests of the
expert were in direct clash with his interest. He has submitted that
as per the established norms, the intimation of the previous
acquaintances ought to have been given by the expert to the
respondent no. 1 University to procure a fair selection but the same
according to him has not taken place in the present case. The
petitioner has also narrated the facts to show that he is much more
qualified than the expert member and according to him, Mr. D.
Prahaladachari appointed as an expert on the Advisory Committee,
was in no position to assess the merits or demerits of the petitioner
for his re-employment. In any case, the petitioner has stated that
since his case for re-employment has not been considered by the
respondents in the light of the Circular of the Government of India
dated 23.03.2007, adopted by the respondent no. 1 university vide
notification dated 12.04.2007, he is entitled for deemed
continuation in the service of the respondents.
7. After filing of rejoinder by the petitioner, both the parties have
filed more than one additional affidavit each, which all will be
considered hereinafter at appropriate places.
8. I have heard the arguments of learned counsel for both the
parties and have also gone through the written arguments filed by
them. I have also carefully gone through the entire material placed
on record.
9. The first and the foremost question that arises from the
pleadings of the parties for consideration of the Court is whether
the petitioner is deemed to have continued in the service of the
respondents in view of the Circular of the Ministry of Human
Resource Development, Government of India dated 23.03.2007 and
adopted by the respondent no. 1 university vide notification dated
12.04.2007. In case, the decision on the said question goes against
the petitioner, then another question that would arise for
consideration will be whether the case of the petitioner for his re-
employment has been considered by the respondents in
accordance with the Rules applicable for such re-employment and,
if not, to what relief the petitioner is entitled in this case.
10. Mr. Ashwini Mata, learned senior counsel appearing on behalf
of the petitioner, had argued that in view of the Circular of Ministry
of Human Resource Development dated 23.03.2007 adopted by the
respondent no. 1 University vide its resolution dated 12.04.2007,
the petitioner was entitled to continue in the service of the
respondents till the age of 65 years because on the cut-off date of
15.03.2007 mentioned in the said Circular, the petitioner was
continuing in the service of the respondents and had not been
relieved from the Department on that date. The contention of Mr.
Mata was that the case of the petitioner falls under Clause 2(i) and
according to him, even if the case of the petitioner for his re-
employment was to be considered in terms of clause 2(ii) of the
aforementioned circular, the respondents were under a legal
obligation to have considered the case of the petitioner for his re-
employment on the basis of UGC guidelines formulated on
23.11.2007, applicable to those who had retired prior to 15.03.2007
but had not attained the age of 65 years. It was submitted by the
learned senior counsel appearing on behalf of the petitioner that
even in the absence of the Circular of Ministry of Human Resource
Development dated 23.03.2007, the petitioner is still entitled for
the relief claimed by him in the present petition because according
to him, the case of the petitioner for his re-employment, even as
per own admission of the respondents, was not considered either
by the Vice-Chancellor or by the Executive Council who alone were
the competent authorities under the University Statute and
Ordinance to take a decision regarding re-employment of a
University teacher. Mr. Mata had also contended that even if the
Advisory Committee is deemed to be the competent authority to
decide on the issue of re-employment of the petitioner, still
according to him, the decision taken by the Advisory Committee is
liable to be nullified by the Court because the Expert Member on
the Advisory Committee was totally biased against the petitioner
and his presence in the Advisory Committee had influenced the
other members of the Committee and for that reason, the
impugned communication dated 20.06.2007 addressed by
respondent no. 2 to respondent no. 3 is liable to be set aside by this
Court. It was further contended by the learned senior counsel
appearing on behalf of the petitioner that despite communication of
dis-engagement from service served upon the petitioner vide
covering letter of respondent no. 3 dated 02.07.2007, the petitioner
is continuing with teaching work with the respondents till date as
he was asked to do that vide letter of respondent no. 3 dated
12.07.2007. It was submitted by Mr. Mata, learned senior counsel
appearing on behalf of the petitioner, that the petitioner was
assigned more teaching work and more Ph.D. students as
compared to the only other Professor in the Department, namely,
Professor Dipti Tripathi/Professor M.M. Aggarwal. Mr. Mata has
placed reliance on the amendment to the Delhi University Calendar
Ordinance VI-B relating to Doctor of Philosophy (Ph.D.) as approved
by the Academic Council at its meeting held on 24.07.2008 and
later ratified by the Executive Council on 29.07.2008 according to
which there can be only 8 Ph.D. students under supervision of a
Professor at any given point of time but the petitioner had 15 Ph.D.
students assigned to him out of whom 4, namely, Mr. Dhananjay
Mani Tripathi, Ms. Shivani Dubey, Ms. Preeti Sharma and Mr.Uma
Shankar, have already been awarded their Ph.D. Degrees in 2008-
09 under the supervision of the petitioner and at present, he has 11
Ph.D. students under his supervision. It was submitted that in case
the petitioner had retired from service, then he could not have
continued to get Ph.D. students under his supervision from the
Board of Research Studies of the respondents and this, according to
him, shows that the petitioner continued to work with the
respondents in the same manner, as being done by him in the past.
11. Per contra, Mr. Amit Bansal, learned counsel appearing on
behalf of the respondents, has referred to and relied upon a
Division Bench judgment of this Court in Dr. V.K.Aggarwal Versus
University of Delhi & Ors.{LPA No. 1973/2005 Decided on
29.11.2005} and on the strength of this judgment, he had argued
that the decision taken by the respondents not to grant re-
employment should not be interfered with by this Court as
according to him, the decision of the respondents in this regard was
final and cannot be challenged. He has also placed reliance on
another Single Bench judgment of this Court in Dr.Madhu Rathour
Versus Vice-Chancellor, DU reported as 113 (2004) DLT 571. In
the said case, this Court had examined the procedure followed by
the respondents for re-employment of teachers and upon such
examination, it was held that the Court should not sit in judgment
over the recommendations of the Selection Committee and the
administrative decisions on re-employment taken by the University
unless the process is found to be vitiated by mala fides or
arbitrariness.
12 Mr. Bansal, learned counsel appearing on behalf of the
respondents had argued that the case of the petitioner for his re-
employment was considered by the Advisory Committee in
accordance with the procedure applicable prior to issuance of
circular by the Ministry of Human Resource Development dated
23.03.2007 and, therefore, according to him, no fault can be found
with the said decision. He had submitted that the meeting of the
Advisory Committee on re-employment, had taken place on
14.03.2007 whereas the Circular enhancing the age from 62 years
to 65 years was issued thereafter on 23.03.2007. Mr. Bansal had
contended that the petitioner, by no means, can be deemed to be
in the regular employment of the respondents after he had retired
on reaching the age of superannuation of 62 years on 31.01.2007
as, according to him, his continuance with the respondents vide
letter dated 12.02.2007 was subject to the decision of the
competent authority on the issue of his re-employment. Mr. Bansal
had also submitted that the allegation of bias made by the
petitioner against the expert cannot be looked into by the Court
because the said plea was taken by him, for the first time, in the
rejoinder and not in the main petition.
13 According to Mr. Bansal, the case of the petitioner for his re-
employment is covered by Clause 2(ii) and not Clause 2(i) of the
Circular of Ministry of Human Resource Development dated
23.03.2007. It was submitted by him that since the case of the
petitioner for his re-employment was rejected by the Advisory
Committee, his case was not required to be put for any further
consideration either before the Vice-Chancellor or before the
Executive Council. It was further submitted by the learned counsel
appearing on behalf of the respondents that since the case of the
petitioner for his re-employment has been rejected by the
respondents, the petitioner cannot claim re-appointment as a
matter of right. Further argument of Mr. Bansal was that after the
date of retirement on 31.01.2007, the petitioner was employed only
as a guest faculty and not as a regular teacher and he had placed
reliance on the list of co-operative teachers annexed as
Attachment-5 to his written submissions dated 21.01.2010. His
contention was that the appointment of the petitioner as guest
lecturer does not entitle him to benefit of deemed re-employment
and according to him, the Court at best can direct payment
admissible to the guest lecturers under the Rules.
14 I have given my anxious consideration to the above rival
arguments advanced by the learned counsel for both the parties in
the light of material available on record. To appreciate their rival
arguments, it will be necessary to refer to some of the important
documents, which both sides have admitted either in their
pleadings or in the course of their arguments.
15 Admittedly, the retirement age of University teachers was 62
years prior to issuance of Circular dated 23.03.2007 by the Ministry
of Human Resource Development by which the age of
superannuation of University teachers was enhanced from 62 years
to 65 years. Clause 2 of the said Circular is relevant and is
extracted below :-
"Clause 2 :
(i) The age of superannuation of all persons who were holding teaching positions on regular employment against sanctioned posts as on 15.03.2007 in any of the centrally funded higher and technical educations under this Ministry shall be increased from present 62 years to 65 years.
(ii) Persons holding such regular teaching positions who have superannuated prior to 15.03.2007 on attaining the age of 62 years but have not attained the age of 65 years may be re-employed against vacant sanctioned teaching positions till they attain the age of 65 years, in accordance with the guidelines framed by the University Grants Commission.
(iii)All persons holding teaching positions against sanctioned posts may also be considered for re-employment beyond 65 years and up to the age of 70 years, against sanctioned vacant posts, if such posts are not filled up by regular candidates. However, such re-employments beyond the age of 65 years shall be done only after screening at the age of 65 years, under the extant guidelines of the University Grants Commission.
16 The above policy decision of Government of India for
enhancement of retirement age of University teachers was adopted
by respondent no. 1 University vide its notification dated
12.04.2007, which is extracted below :-
"Age of superannuation of all persons who were holding teaching positions on regular employment against sanctioned posts as on 15.03.2007 in any of the centrally funded higher and technical education institution shall be increased from the present 62 years to 65 years."
17 In the first instance, this Court would like to examine the case
of the petitioner for his re-employment on the assumption that
Clause 2(ii) of the Circular dated 23.03.2007 was to apply to his
case, as argued on behalf of the respondents.
18 A perusal of Clause 2(ii) of Circular dated 23.03.2007
extracted above would show that all those University teachers who
had retired prior to 15.03.2007 on attaining the age of 62 years
were entitled for re-employment till the age of 65 years in
accordance with the University Grants Commission's guidelines and
the only condition was that their re-employment was to be against
vacant sanctioned teaching positions. Two questions arise here for
consideration, first is whether there were vacant sanctioned
teaching positions against which petitioner was seeking his re-
employment and the second question is what guidelines of
University Grants Commission were to govern the procedure of re-
employment.
19 With regard to the first question regarding the number of
vacant sanctioned teaching positions on the date the petitioner
sought his re-employment, it will be relevant to refer to Ground 'M'
at page 12 of the petition, which deals with the vacancy position
pleaded by the petitioner. The same is extracted below :-
"Because in the Department of Sanskrit there are 18 sanctioned posts and at the moment only 5 posts are filled whereas the remaining 13 posts are lying vacant. Furthermore, out of the aforesaid 18 posts, 3 posts are for Professors. Out of the three posts of Professor only one post is filled whereas the remaining 2 posts (including the one that of the petitioner) is lying vacant. It is submitted that the respondents by not filling up the posts in Department
of Sanskrit have virtually decided to close down the said Department."
20 The respondents have not denied the above vacancy position
either in their counter affidavit or in any of their additional affidavits
or the written submissions filed by them. Therefore, it stands
admitted by them that there were and are still two vacancies of
Professors in the Department of Sanskrit which have remained
unfilled till date. Thus, it cannot be said that there was no vacant
sanctioned teaching position in the Department of Sanskrit against
which the petitioner was to be considered for his re-employment.
Now, coming to the second question regarding the guidelines of
U.G.C. applicable for re-employment, it may be noted that this
Court vide its initial order of 16.07.2007 and also by a subsequent
order of 14.08.2008 had directed the respondents to place the
guidelines of the UGC referred to in the Circular of Ministry of
Human Resource Development dated 23.03.2007, on record but
despite these directions, the respondents have failed to place the
guidelines of UGC applicable for re-employment on record till date.
However, the model guidelines framed by the UGC on 23.11.2007
with regard to re-employment have been placed on record by the
petitioner as Annexure 'AA-1' to his additional affidavit filed on
22.07.2008 (pages 143 to 149 of the Paper Book). A perusal of
these guidelines reveals that the said model guidelines were
framed by the UGC pursuant to the Circular of Ministry of Human
Resource Development dated 23.03.2007 and were circulated to all
the Universities and the Colleges. Clauses 4, 5, 7 and 8 of these
guidelines are relevant and the same are extracted below :-
"4. Tenure of Appointment:-
The tenure of appointment of a superannuated teacher shall be for a maximum period of three years at a time or up to the teacher reaching the age of 65 years (70 years in case of Centrally funded institutes), whichever is earlier. However, it shall be open for the institution to make appointments for shorter period at a time, like one/two years, or for a further maximum period of three years, as the case may be, so long as the teacher is below the age of 65 years (70 years in case of Centrally funded institutes) with a proviso that in case of Centrally funded institution, all those who superannuated after 62 years, but not attained 65 years, as on 15 th March, 2007 (date of Government's order), the reappointment shall be only against sanctioned vacant posts as in the case of 65-70 years age group. In case the number of claimants in the category of superannuated teachers who have not attained 65 years as on 15.03.2007, is more than available sanctioned posts, it may be left to the University/College to make selection of teachers from amongst that claimants, based on the requirements and availability of regular vacancies of sanctioned posts."
"5. Principals to be Followed :
The institutions shall follow the following principles, while taking up the cases of superannuated teachers for re-employment :
a)There shall be vacancies of teachers at the University Department or at the College, remaining unfilled for at least one year.
b) The number of teachers to be re-employed in a University Department and/or College at any given time shall be limited to 50% of the vacancies identified, as above.
c) Re-employment of superannuated Teachers may be made only against regular sanctioned posts, which could not be filled up.
d) Re-employment of superannuated teachers shall be in the best interest of the concerned University Department or the College.
e) There shall be adequate work load for the re- employed teacher/s at the concerned University Department or the College, to justify the appointment.
f) Re-employment of superannuated teacher/s shall be possible either at the same University or College where the teacher had served before superannuating or at any other institution.
g) The expenditure towards re-employment shall be met by the institution from its budget allocation.
"7. Re-employment Procedure :
The procedure to be followed for the re-employment of superannuated teachers at a University/College shall be as given below:
a) The University/College Department desirous of filling any vacancies by superannuated teachers shall obtain their CV for considering their cases.
b) Each CV shall include a detailed account of all the contributions made by the teachers, highlighting his/her achievements during the last five years.
c) The CV shall be discussed at a formal meeting of the Departmental Council/Committee of the University/College as the case may be, before making the Departmental recommendations.
d) The departmental recommendation shall be forwarded to the Vice Chancellor in the case of a University through the Dean of Faculty or Chairperson, Governing Council in the case of a College through Principal for their consideration.
e) The Vice Chancellor/Chairperson of the Governing Council shall constitute the following Expert Committees for evaluating the proposals:-
i)In the case of a University
1. Vice Chancellor (in the Chair)
2. Two Subject Experts * (Members)
3. Dean of the Faculty (Member)
4. Head of the Department (Member)
ii)In the case of a College
1. Chairperson of Governing Council (in the Chair)
2. Two Subject Experts * (Members)
3. Principal of the College (Member)
4. Head of the Department (Member)
(*Nominated by the Vice Chancellor/Chairperson of the Governing Council from the approved panel of experts for the Selection Committees in the University Department/College).
f) Each of the above Committees shall consider the full papers put up before it and also call any candidate for discussion, if necessary, before arriving at its recommendation on the appointment.
g) The recommendation of the Committee and the terms of appointment shall be placed before Executive/Governing Council of the University/ College, as the case may be.
h) The decision of the Executive/Governing Council shall be final and binding on the teacher.
"8. Emoluments and Other Privileges :
a) A re-employed teacher shall be eligible to draw emoluments equivalent to the last pay drawn minus pension as a consolidated amount which shall remain the same through out the tenure of re-employment.
b) The institution may consider the re-employed teachers for campus housing on prevailing terms, if available, or compensate them to the extent possible towards the house rent.
c) A re-employed teacher shall be entitled to casual/special casual/duty leave on a par with teaching faculty in regular service.
d) The institution shall provide all the essential academic facilities to the re-employed teacher."
21. On a perusal of Clause 7 extracted above, it may be seen that
in case of re-employment of a University teacher, the composition
of the Expert Committee for evaluating the proposal for re-
employment was to be as follows:-
1. Vice Chancellor (in the Chair) 2. Two Subject Experts (Members) 3. Dean of the Faculty (Member) 4. Head of the Department (Member)
22. In the present case, admittedly the case of the petitioner for
his re-employment was not evaluated by the Expert Committee
mentioned above. I do not find any merit in the argument of Mr.
Bansal appearing on behalf of the respondents that the case of the
petitioner for re-employment was required to be considered
according to the old policy. It is crystal clear on a reading of Clause
2(ii) of Circular dated 23.03.2007 that the cases of all those who
had retired prior to 15.03.2007 on attaining the age of 62 years, but
before 65 years of age, were required to be considered in
accordance with the guidelines framed by the UGC on 23.11.2007
for implementing the directions of the Government for enhancing
the age of the University teachers contained in its circular dated
23.03.2007.
23. In fact, the respondents themselves have stated in para 9 of
their additional affidavit filed by them on 02.07.2008 that in view of
judgment of Hon'ble Supreme Court in University of Delhi Versus
Raj Singh reported as (1994) Suppl. 3 SCC 516, the decisions of
the UGC are binding on the University. The respondents have stated
that the University has been giving effect to the decisions and the
guidelines of the UGC in the matter of pay revision, age of
superannuation and re-employment of teachers, etc. even if they
are at variance with the University Ordinances. Since as per own
case of the respondents, the guidelines of the UGC are binding on
them, they were required and were under a legal obligation to
consider the case of the petitioner for his continuance in the service
of the respondents up to the age of 65 years strictly in terms of the
Circular of Ministry of Human Resource Development dated
23.03.2007 and the guidelines of the UGC extracted above. This
has admittedly not been done by the respondents and, therefore,
the action of the respondents in denying re-employment to the
petitioner communicated to him vide covering letter of respondent
no. 3 dated 02.07.2007 cannot stand the test of judicial scrutiny.
24 It is not the case of the respondents that they had considered
the case of the petitioner for re-employment on the basis of Circular
of Ministry of Human Resource Development dated 23.03.2007 and
the UGC guidelines dated 23.11.2007. On the date the Advisory
Committee held its meeting on 14.03.2007, neither the Circular of
the Government of India dated 23.03.2007 nor UGC guidelines of
23.11.2007 were there in existence. Even if for a moment, it is
assumed that the case of the petitioner for his re-employment was
to be considered under the old rules and the guidelines, still the
impugned decision not to grant re-employment to the petitioner
cannot stand because it is an admitted case of the respondents that
even under the old guidelines, the competent authority to decide
the issue of re-employment of a University teacher was the
Executive Council and not the Advisory Committee. It is admitted
on behalf of the respondents that the case of the petitioner for re-
employment was never placed for consideration either before the
Vice-Chancellor or before the Executive Council. The judgment of
this Court in Madhu Rathour's Case (supra) relied upon by the
counsel for the respondents is not applicable to the facts of this
case for two main reasons, the first is that in Madu Rathour's Case
(supra), the re-employment was declined by the Vice-Chancellor
and for that reason, the case of that teacher was not placed for
further consideration before the Executive Council. However, in the
present case, the case of the petitioner for his re-employment
never went beyond the Advisory Committee and the second reason
why Madhu Rathour's Case will not apply to the present case is that
in that case the Court had not adjudicated upon the Circulars of the
Government of India dated 23.03.2007 by which the age of
University teachers was enhanced from 62 years to 65 years or
even the guidelines dated 23.11.2007 framed by the UGC pursuant
to the said Circular. Even the judgment of the Division Bench of
this Court in Dr. V.K. Aggarwal's Case (supra) referred to and relied
upon by the counsel for the respondents is not applicable to the
facts of the present case because in that case, the Division Bench
has ruled that the administrative action of the University to grant or
not to grant re-employment cannot be questioned in judicial review
unless the procedure and the action of the University is vitiated in
mala fides and arbitrariness. In the present case, this Court finds
that the respondents have not at all considered the case of the
petitioner for re-employment in terms of Circular of the Government
of India dated 23.03.2007 enhancing the age of University teachers
from 62 years to 65 years and for this complete inaction on the part
of the respondents, their decision not to grant re-employment to
the petitioner has to be regarded as an arbitrary action and such an
arbitrary decision cannot withstand the test of judicial scrutiny. At
this stage, I would like to note that this Court vide its order dated
03.02.2010 and again vide order dated 05.02.2010 had directed the
respondents to produce the original record containing office notings
in the file from time to time, right from the date the application of
the petitioner for his re-employment was received in the office of
the respondents, till the date the decision thereon was taken by the
competent authority. Pursuant to the said directions of this Court,
what the respondents have produced before the Court are two files,
none of which contains the office notings to show how the
application of the petitioner for re-employment was dealt with by
various officials in hierarchy in the office of the respondents. Mr.
Amit Bansal, counsel appearing on behalf of the respondents, had
stated on instructions, that no such record of office notings is
maintained in the University. This stand taken on behalf of the
respondents lacks transparency in dealing with the official matters.
All Government Departments are expected to maintain official
record of the office notings and produce the same before the Court,
if called for, to justify fair play in the transaction. It is hoped and
expected that the respondents will maintain proper record of office
notings in future for the purpose of transparency in its
functioning. Loose leaflets kept in the files produced before the
Court could not satisfy the conscious of this Court and, therefore, I
have no hesitation in holding that the procedure followed by the
respondents in considering the case of the petitioner for his re-
employment is vitiated on account of arbitrariness and cannot
stand the test of judicial scrutiny.
25 Had the case of the petitioner for his re-employment been
considered by the respondents even as per Clause 2(ii) of Circular
dated 23.03.2007, no screening for re-employment up to the age of
65 years was required in terms of Clause 4 of the UGC guidelines of
23.11.2007 extracted above. The petitioner, in that event, was
straightway entitled for his re-employment till the age of 65 years
as admittedly two posts of Professors in the Department of Sanskrit
are lying vacant since February 2007. Since in the present case,
the petitioner has indeed worked with the respondents in the same
manner as he was working in the past prior to 31.01.2007 till he
attained the age of 65 years on 31.01.2010, he is deemed to have
been re-employed by the respondents and is, therefore, entitled to
salary and other benefits admissible to him under the rules of the
University for the said period.
26 The respondents, in fact, need not have gone into the
procedure of re-employment contemplated in Clause 2(ii) of the
Circular dated 23.03.2007 because in the opinion of this Court, his
case for re-employment comes within the purview of Clause 2(i)
extracted above. Clause 2(i) of circular dated 23.03.2007 stipulates
that all those teachers who were in the service of the University as
on 15.03.2007, were entitled to continue in service till the age of 65
years. It is a matter of record that the petitioner was continuing in
the service of the respondents on 15.03.2007, the cut-off date
mentioned in the Circular of the Government dated 23.03.2007.
However, according to the petitioner, he was continuing as a
regular employee against sanctioned vacant post of Professor
whereas according to the respondents, his continuance with the
respondents was as a guest lecturer. To buttress his argument,
Mr. Bansal, counsel appearing on behalf of the respondents, had
referred to and relied upon Attachment-5 to his written submissions
dated 21.01.2010, which is a list of co-operative teachers of the
Sanskrit Department for the academic year 2008-09. This list of co-
operative teachers relied upon by the counsel for the respondents,
does not advance the case of the respondents that the petitioner
was appointed as a guest lecturer after the date of his
superannuation on 31.01.2007. In the list of co-operative teachers
relied upon by the counsel for the respondents, names of two
teachers at serial no. 11 and 33 are mentioned as guest lecturers
and against the name of the petitioner at serial no. 6 in the list, the
description given is "retired". The respondents have not explained
the capacity in which the names of retired teachers find mention in
the list of co-operative teachers.
27 It may be noted that the petitioner could not have been
appointed as a guest lecturer after 31.01.2007 as on that date, he
had already attained the age of 62 years being the maximum age
prescribed for such appointments prior to the amendment of the
University Ordinance amended in October, 2007. Moreover, it is
difficult to believe that the appointment of the petitioner as guest
lecturer was made telephonically as alleged on behalf of the
respondents.
28 Furthermore, the appointment as guest lecturer is limited in
duration whereas admittedly, the petitioner is continuing teaching
both in North and South Campus of the University for the last three
years beyond 31.01.2007, date of his superannuation in terms of
old rules. It is borne out from the record that the petitioner had
been regularly taking three to four periods in a week as are given to
other Professors appointed on regular basis and also had as many
as 15 Ph.D. students under his supervision out of whom 4 have
completed their Ph.D. Degrees in 2008-09 and 11 students are still
doing Ph.D. under his supervision. As per amended Ordinance VI-B,
which is Attachment-1 to the written submissions of the petitioner
dated 25.01.2010, normally 8 Ph.D. students are assigned to a
Professor and in case of retirement of a teacher, Ph.D. students
under his supervision are re-distributed among other teachers. The
clause 3 of amended Ordinance VI-B relating to Doctor of
Philosophy (Ph.D.) is relevant and is extracted below :-
"The student intake will be regulated in each Department as per the availability of seats according to the norm of Professor-8 students, Reader- 6 students, and Lecturer-4 students, by the Departmental Research Committee. However, in such cases where teachers are retiring of leaving and where redistribution/reallocation of their Ph.D students to other faculty members is required, the norm can be relaxed by the Departmental Research Committee and the Board of Research Studies. The Departmental Research Committee shall also appoint Supervisor(s) which will be reported to the Board of Research Studies." {Emphasis Added}
29 The fact that 11 students assigned to the petitioner by the
Board of Research Studies are still doing their Ph.Ds under his
supervision by itself suggests that the petitioner is continuing in the
service of the respondents even after 31.01.2007.
30 At this stage, it will also be relevant to refer to one more letter
dated 10.03.2008 received by the petitioner from the Head of
Sanskrit Department (respondent no. 3), annexed as Annexure 'AA-
2' (at page 150 of the Paper Book) to his additional affidavit filed on
22.07.2008 and the said letter is extracted below :-
"To
Prof. Devendra Mishra, C-19, Maurice Nagar, University of Delhi, Delhi-110007
Dear Sir,
I am writing to thank you for your kindness and indulgence in sharing your precious time with the Department of Sanskrit and taking care of the students interest, something you have always done as a regular faculty member of this Department. Without your kind co-operation it would not have been possible to run the M.A. (Final) group-I (Indian Astrology) option. You very kindly engaged the classes on Jatakalankara and Laghuparashari, two important texts of the syllabus. Not just that, you also engaged the class as always to teach the Meghdoot to M.A. (Previous) students and also Uttararamacharita to the students of M.A. (previous) in South Delhi Campus. I really do not know how I would have managed to take care of students of Indian Astrology at M.Phil and Ph. D levels without your unstinted supports. You very kindly accepted seven students to supervise for their M. Phill. Dissertations and were magnanimous enough to even act as co-supervisor (due to technical reasons) keeping in view the future and interest of three Ph. D. Candidates.
I feel the Department is indebted to you for this act of kindness and magnanimity and hope that you will keep this relationship alive even in the future.
With personal regards.
Sincerely yours.
Sd./-
(Prof. Dipti Tripathi)"
31 Furthermore, the petitioner has also placed on record a
certificate dated 14.03.2008 issued to him by the Head of Sanskrit
Department (respondent no. 3 herein) certifying that he is still
employed in the respondent University but not as a guest faculty.
32 The letter dated 10.03.2008, certificate dated 14.03.2008 and
the letter of Board of Research Studies assigning him more and
more Ph.D. students under his supervision, all goes to show that the
petitioner is working with the respondents in the same manner as
he was working prior to attaining the age of superannuation of 62
years on 31.01.2007.
33 Since I have found that the respondents have not considered
the case of the petitioner for his re-employment in terms of the
Circular of the Government dated 23.03.2007 read along with the
guidelines of the UGC dated 23.11.2007 referred above, I need not
go into the question of mala fides or bias raised on behalf of the
petitioner. In the facts and circumstances of the case, the plea of
bias taken by the petitioner against the subject expert is of no legal
consequence because the petitioner otherwise has to succeed in
the present case.
34 Though the petitioner has worked with the respondents even
after 31.01.2007 till now, but he has not been paid even a single
penny towards his salary after 31.01.2007. It is borne out from the
record that the petitioner is dedicatedly working with the
respondents unmindful of non-payment of his salary to him after
31.01.2007 only with a hope that he may get his legitimate dues
through the process of the Court. He is fighting his battle for
almost about three years by now.
35 In the XIIIth Chapter of 'Bhagwat Geeta', the characteristics of
a real teacher are laid down as essence of pride, free from
hippocracy, non-violence, forgiving nature, straightforwardness,
service of the preceptor, purity of mind and body, steadfastness
and self-control. In line with this, centuries ago, in this land of
'Vedas', the teacher devoted all his time for upliftment of all his
pupils in all directions, knowledge, morales, values, etc. He was
called the 'Guru' or 'Acharya'. It seems that the petitioner has all
the required virtues of a 'Guru' in true sense. Indeed, it is really
sad and strange that the respondent no. 1, being a Central
University, has not discharged its statutory duty in considering the
case of the petitioner for his re-employment in terms of the Circular
of the Government dated 23.03.2007 read along with the guidelines
of the UGC dated 23.11.2007, and kept taking work from him as
they were taking in the past prior to 31.01.2007 without payment of
any salary or remuneration to him. A salaried person by and large
depends upon income from salary for his sustenance and
sustenance of his family and if he is not paid salary despite working
for a long period, will it not affect his life and liberty? This, in the
opinion of this Court, amounts to denial of basic human rights of a
citizen and would also amount to deprivation of his life and liberty
guaranteed to every citizen under Article 21 of the Constitution of
India.
36 In the facts and circumstances of the case delineated above,
the impugned communicated dated 20.06.2007 (Annexure 4 at
Page 25 of the petition) is hereby set aside and the petitioner is
hereby declared to be in the deemed employment of the
respondents till attaining the age of 65 years which he has attained
on 31.01.2010. The respondents are directed to pay all
emoluments to the petitioner that may be admissible to him under
the Rules, treating him in service till 31.01.2010, within a period of
8 weeks from today failing which the arrears would carry an interest
@ 12% per annum. The petitioner is also held entitled to costs of
Rs.50,000/- for the present proceedings.
This writ petition is disposed of in terms referred above.
FEBRUARY 16, 2010 S.N.AGGARWAL ma [JUDGE]
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!