Thursday, 30, Apr, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Sanjeet Singh Dabas vs Govt. Of Nct Of Delhi & Ors.
2011 Latest Caselaw 2680 Del

Citation : 2011 Latest Caselaw 2680 Del
Judgement Date : 19 May, 2011

Delhi High Court
Sanjeet Singh Dabas vs Govt. Of Nct Of Delhi & Ors. on 19 May, 2011
Author: Rajiv Sahai Endlaw
            *IN THE HIGH COURT OF DELHI AT NEW DELHI

                                            Date of decision: 19th May, 2011.

+                           W.P.(C) 10243/2009

%        SANJEET SINGH DABAS                                 ..... Petitioner
                      Through:            Mr. M.M. Sudan, Adv.

                                   Versus

         GOVT. OF NCT OF DELHI & ORS.            .... Respondents
                      Through: Mr. V.K. Tandon & Ms. Mamta
                               Tandon, Advocates for R-1 GNCTD.
                               Mr. Pramod Dayal, Adv. for R-2 & 3.
CORAM :-
HON'BLE MR. JUSTICE RAJIV SAHAI ENDLAW
1.       Whether reporters of Local papers may                      No.
         be allowed to see the judgment?

2.       To be referred to the reporter or not?                     No.

3.       Whether the judgment should be reported                    No.
         in the Digest?

RAJIV SAHAI ENDLAW, J.

1. The petitioner employed as an Accounts Clerk with the respondent

no2 D.A.V. College Management Committee (DCMC) of the respondent

no.3 D.A.V. Centenary Public School, Narela, Delhi has filed this writ

petition impugning the order dated 3rd April, 2008 of the respondent no.2

DCMC transferring the petitioner to D.A.V. Centenary Public School,

Bhawanathpur, District-Garhwa, Jharkhand "in his existing pay, pay scale

and admissible allowances". The petitioner first preferred an appeal to the

Delhi School Tribunal in accordance with Kathuria Public School Vs.

Director of Education 123 (2005) DLT 89 (DB) laying down that appeals

before the Tribunal were maintainable against all grievances of the

teachers/employees of the School. However the said appeal was

withdrawn on 11th December, 2008 with liberty to pursue the remedies

before the Directorate of Education (DOE) or before other appropriate

forum. The DOE, on the representation of the petitioner and after hearing

the respondent no.3 School found that no common/joint seniority list was

maintained by the School at Narela and the School in Jharkhand to which

the petitioner had been transferred and held that an employee of a

recognized School can be transferred by its management to any other

School only if the School is maintaining a common/joint seniority list of

employees of the School and if the transfer is made with the concurrence of

the employee concerned; the DOE accordingly, vide order dated 7th March,

2009 held the transfer to be not tenable under the provisions of the Delhi

School Education Act and the Rules, 1973 and directed the respondent no.3

School to allow the petitioner to continue to perform his duties in the

respondent no.3 School at Narela. Upon non-compliance by the

respondent no.3 School of the said direction of the Directorate of

Education, the School was also threatened with de-recognition. The

petitioner has in the present writ petition also sought the relief of issuance

of direction to the DOE to take action against the School in accordance

with the provisions of Section 24(3&4) of the Act and the Rules.

2. Notice of the writ petition was issued and vide interim order which

continues to be in force, passing of final order in the disciplinary

proceedings initiated against the petitioner for failing to comply with the

transfer order, though permitted to be continued, was stayed.

3. The respondent no.1 DOE has in its counter affidavit, though

supporting the petitioner has submitted that further action against the

respondent no.3 School has not been taken since the petitioner had

preferred the present writ petition.

4. The petitioner in the writ petition itself has relied upon the judgment

dated 3rd October, 2008 in LPA No.1991/2006 titled Jitender Singh Tyagi

Vs. Director of Education and the judgment dated 16th January, 2009 in

Review Petition No.395/2008 in LPA No.1991/2006 titled D.A.V. College

Managing Committee Vs. Jitender Singh Tyagi laying down that General

Terms and Conditions of employees of DCMC in no way empower the

DCMC to transfer employees of any recognized School in Delhi, merely

on the basis of contractual General Terms and Conditions of employment.

5. The respondent no.2 DCMC in its counter affidavit has with

response to the aforesaid judgment of Division Bench of this Court

contended that the same is contrary to the judgment of the Apex Court in

Samarth Shiksha Samiti Vs. Bir Bahadur Singh Rathour AIR 2009 SC

1990. In fact the said judgment of the Apex Court is the sole defence of

respondent no.2 DCMC to the present writ petition, besides the general

argument of, transfer being an incident of service and of the petitioner, as

per the terms and conditions of his appointment, being liable to be

transferred.

6. The Apex Court in Samarth Shiksha Samiti (supra) drew the

distinction between an employee of the Society which runs the School and

posted in the School run by the Society and an employee of the School and

held that the Society is not bound to follow the provisions of the Act and

the Delhi School Education Rules, 1973. The counsel for the respondent

no.2 DCMC has contended that the petitioner also is the employee of the

respondent no.2 DCMC and not an employee of the respondent no.3

School and thus what has been held by the Division Bench of this Court in

the judgments supra relating to employees of the School would not apply

to the petitioner. It is contended that the case of the petitioner is squarely

covered by the judgment aforesaid of the Apex Court.

7. Not finding the letter heads of the respondent no.2 DCMC on record

to be indicative of the same being the Society running the respondent no.3

School, it was enquired from the counsel for respondents no.2 & 3 whether

the respondent no.2 DCMC is a "Society". The counsel answers in the

affirmative. However being suspicious of the stand so taken and sought to

be conveyed without making any definite pleadings, the counsel was told

that he should take a positive stand which would be recorded and with

which he will be bound and responsible for consequences if not proved to

be correct. The counsel then says that he is not sure whether the

respondent no.2 DCMC is the "Society" which has set up the respondent

no.3 School.

8. The respondent no.2 DCMC in its counter affidavit has referred to

its Rules and extracted the Rules relied upon without choosing to produce

the same before this Court. It was enquired from the counsel for the

respondents no.2 & 3 as to from where he had extracted the Rules. The

counsel stated that he does not have the document available with him but

had seen the same while drafting the counter affidavit. Again, being

suspicious from non production of the Rules which would have disclosed

as to whether the respondent no.2 DCMC is the "Society" or the Society is

distinct from the DCMC, the counsel was again implored in this regard.

He ultimately pulled out from his file the "Rules of the D.A.V. College

Managing Committee" qua "Provident Fund" and which have been taken

on record. The same disclose that the Society running the respondent no.3

School is the "Dayanand Anglo-Vedic College Trust & Management

Society" and not the respondent no.2 DCMC. The counsel also, upon the

document having surfaced, is unable to controvert the said position.

9. The aforesaid shows that the respondents no.2 & 3 have

intentionally built up a false case before this Court and wrongly portrayed

before this Court that the respondent no.2 DCMC, the Managing

Committee of the respondent no.3 School to be the Society when it very

well knew or is deemed to have known that the Society is different from

the respondent no.2 DCMC. A visit to the official website of respondent

no.2 DCMC also reveals that the same is the "Executive Body" of the

Dayanand Anglo-Vedic College Trust and Management Society. It is not

understandable as to on what basis it was pleaded and argued that the

petitioner is an employee of the Society and not of the School.

10. I may record that the aforesaid stand was persisted with inspite of

the petitioner along with his rejoinder to the counter affidavit filing the

letter of appointment in the case of Samarth Shiksha Samiti supra which

clearly shows that the employee in that case was appointed by the Society

at a post in the Central Office of the Society. It was also enquired from the

counsel for the respondents no.2 & 3 whether there are two sets of

employees in the respondent no.3 School i.e. those employed by the School

and others by the Society. The counsel stated that he has no instructions in

this regard. Attention of the counsel was invited to the definition of an

"employee" in Section 2(h) of the DSE Act as all those working in the

School and neither require employment by the School nor creates a

distinction between employment by the School and by the Society. Thus it

appears that all those working in the School, irrespective of whether

employed by the Society or by the School would be covered by the

provisions in the Act and the Rules relating to employees of the School.

11. Before parting with the matter other arguments of the counsels may

also be noticed. The counsel for the petitioner has contended that the order

of transfer in the present case as per the documents filed with the rejoinder,

is by way of punishment and bad for this reason also having been made

without holding any inquiry. The counsel for the respondents no.2 & 3 has

argued that the petitioner has suppressed an appointment letter and the

factum of appeal before the Tribunal. However as aforesaid the appeal was

dismissed.

12. It is not deemed expedient to discuss the matter further. The mater

is otherwise covered by the judgment of the Division Bench of this Court

in Jitender Singh Tyagi (supra) holding transfer to be not permissible.

The judgment relied upon by the counsel for the respondents no.2 & 3 is

not applicable, the petitioner being an employee of the respondent no.2

DCMC, being the Management Committee of the respondent no.3 School

and not of the Society. Even otherwise, it is felt that the provisions of the

Act and the Rules cannot be permitted to be defeated by making

employment in the Society and taking work in the School.

13. The writ petition is accordingly allowed, the order of transfer is set

aside/quashed. The respondent no.3 School is however given opportunity

to take back the petitioner on duty within four weeks from today, failing

which the respondent no.1 DOE is directed to take action in accordance

with law against the respondent no.3 School for non-compliance of the

directions issued by it.

14. The respondents no.2 & 3 having deliberately taken a false stand

before this Court and having abused the process of this Court, are also

burdened with exemplary costs of `30,000/- of this litigation payable to the

petitioner within four weeks hereof and are warned to be careful in future.

At this stage, I am resisting from proceeding further against the respondent

no.3 School and its General Secretary who has filed the false affidavit.

The writ petition is disposed of.

RAJIV SAHAI ENDLAW (JUDGE) MAY 19, 2011 Bs..

 
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