Thursday, 23, Apr, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Dr. Shiva Ditta Juneja vs Director Of Education And Anr
2011 Latest Caselaw 2843 Del

Citation : 2011 Latest Caselaw 2843 Del
Judgement Date : 27 May, 2011

Delhi High Court
Dr. Shiva Ditta Juneja vs Director Of Education And Anr on 27 May, 2011
Author: Rajiv Sahai Endlaw
            *IN THE HIGH COURT OF DELHI AT NEW DELHI

                                            Date of decision: 27th May, 2011.

+                           W.P.(C) 1835/2011

         DR. SHIVA DITTA JUNEJA                       ..... Petitioner
                       Through: Mr. Joginder Sukhija, Adv.

                                   Versus

         DIRECTOR OF EDUCATION AND ANR             ..... Respondents
                      Through: Mr. Shariq Mohammad, Adv. for
                               R-1
                               Mr. K.K. Selopal, Adv. for R-2.
                               Ms. Madhumita Bhattacharjee, Adv.
                               for applicant in CM No.5348/2011.
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 having joined the respondent no.2 Sant Nirankari

Senior Secondary School, Pahar Ganj, Delhi - 110 055, a Government

aided school, as a Post Graduate Teacher (PGT) on 16th March, 1981 was

on 7th March, 2008 promoted as the Principal of the said school, due to

retire on attaining the age of superannuation on 31st March, 2011 of 60

years as prescribed in Rule 110 of the Delhi School Education Rules, 1973.

The petitioner relies on Notification No.F.30-3(28)/III/Coord/07(Part

file)/3426-3439 dated 31st December, 2007 of the respondent no.1

Directorate of Education (DOE) of Govt. of NCT of Delhi to claim

automatic re-employment till he attains the age of 62 years. The said

Notification is as under:-

"Notification

The Hon'ble Lt. Governor, Government of National Capital Territory of Delhi is pleased to allow the automatic re- employment of all retiring teachers in Government Aided schools upto PGT level, subject to fitness and vigilance clearance, till they attain the age of 62 years or till clearance from Government of India for extended retirement age is received, whichever is earlier, and subject to the following conditions:-

1. This shall be effected only in those Aided schools wherever a request is received in the Directorate of Education from the Managing Committee for re-employment of teachers, clearly indicating the Management's willingness to meet the respective

additional proportionate expenditure on the salary of the teachers concerned.

The terms and conditions of re-employment are being issued separately."

2. The petitioner also relies on another Order No. F.30-

3(28)/III/Coord/07/Pt. file/180-220 dated 15th February, 2008 of the DOE

of Govt. of NCT of Delhi issued in pursuance to the Notification aforesaid

and conveying the instructions/guidelines of re-employment and which

also inter alia provides as under:-

"The teachers upto PGT level of the Government Aided schools, GNCT of Delhi, who have retired on or after 31.01.2007, shall be eligible for consideration for re- employment against clear vacancy upto his/her attaining the age of 62 years."

3. The petitioner on 24th December, 2010 accordingly applied for re-

employment and the Managing Committee of the respondent no.2 School

in the meeting held on 17th February, 2011 expressed willingness to bear

the respective additional proportionate expenditure (5%) on the salary of

the petitioner "for a period of one year on contract basis after approval of

the said proposal by the DOE" and conveyed the same to the petitioner

vide letter dated 21st February, 2011 and vide another letter dated 21st

February, 2011 sought approval from the respondent no.1 DOE to re-

employ the petitioner on contract basis w.e.f. 1st April, 2011 for one year.

4. The respondent no.1 DOE however vide its letter dated 10th March,

2011 declined to grant approval for re-employment of the petitioner for the

reason of the petitioner being "not eligible" for re-employment "as per the

Notification No. F-30-3(28)/III/Coord/07/1036-1053 dated 16th July,

2008". The respondent no.2 accordingly vide its letter dated 14th March,

2011 to the petitioner withdrew its earlier letter dated 21st February, 2011

accepting the request of the petitioner for re-employment.

5. The present petition has been filed impugning the letter dated 10 th

March, 2011 of the respondent no.1 DOE and seeking directions for re-

employment. The writ petition was accompanied with an application for an

interim relief to restrain the respondent no.2 School from enforcing its

letter dated 14th March, 2011 issued on the basis of the order dated 10th

March, 2011 of the DOE. Notice of the petition and of the application for

interim relief was issued and it was further provided that appointment if

any made in place of the petitioner after 31 st March, 2011 would be subject

to further orders in this writ petition. In an intra court appeal being LPA

No.302/2011 preferred by the petitioner, the Division Bench vide order

dated 29th March, 2011 directed expeditious disposal of the writ petition.

Counter affidavits have been filed by the respondent no.1 DOE as well as

the respondent no.2 School. CM No.5348/2011 has been filed by Shri A.K.

Upadhyay, Vice-Principal of the respondent no.2 School and who upon

retirement of the petitioner on 31st March, 2011 has been officiating also as

the Principal of the school and claims to be eligible for appointment to the

post of the Principal, for impleadment and intervention. Though no formal

order has been made on the said application but counsel for Shri Upadhyay

as well as the counsels for the parties have been heard.

6. The question for consideration is whether the Notification/Order

aforesaid relied on by the petitioner and naming "all retiring teachers in

Government aided schools up to PGT level" would include the Principal

also; while the petitioner contends that it would, the counsel for the

respondent No.1 DOE and the counsel for Shri Upadhyay contend

otherwise. The counsel for the respondent no.2 School has chosen not to

address and rightly so, being caught between two warring employees. In

the counter affidavit of the respondent no.2 School also it is merely stated

that the acceptance of the proposal of the petitioner for re-employment was

withdrawn upon non-obtaining approval from the respondent no.1 DOE.

7. The counsel for the respondent no.1 DOE has invited attention to

another Order No. F.30-3(28)/Coord/2006/3398-3411 also dated 31st

December, 2007 of the respondent no.1 DOE as under:-

"The Hon'ble Lt. Governor, Government of National Capital Territory of Delhi is pleased to allow the appointment on contract basis of those Principals and Vice Principals in schools under the Directorate of Education, Government of Delhi who have attained the age of 60 years and are retiring/have retired during the academic year 2007-08, for a period of one year and extendable for another one year based on performance and subject to fitness and vigilance clearance. The terms and conditions of such appointment are being issued separately."

8. It is the contention of the counsel for the respondent no.1 DOE that a

separate Notification having been issued qua Principals, Vice-Principals,

the Notification qua "teachers" would not extend to Principals/Vice-

Principals and it is for the said reason that approval to the proposal of

re-employment of the petitioner was declined. It is further contended with

reference to the Order dated 31st December, 2007 (supra) that the extension

of retirement age to Principals/Vice-Principals was limited to those retiring

during the academic year 2007-08 only.

9. The counsel for Shri Upadhyay besides reiterating the said argument

also relies upon the reply dated 24th December, 2010 of the DOE obtained

through the medium of Right to Information Act to the effect that there is

"no re-employment rule in Government aided schools of Delhi

Government for the post of Principal and Vice Principal".

10. The question of extension of retirement age of teachers, Principals &

Vice Principals in the schools has been the subject matter of several dicta

and a number of which were also cited during the course of hearing and

which may be listed herein below:-

a) The Division Bench of this Court in Sheila Puri v. MCD

1985 (9) DRJ 180 was concerned with the

Headmistress of a Municipal School who had become the

School Inspectress and subsequently Senior Inspectress.

The question for consideration was whether the Resolution

extending the retirement age of teachers from 58 years to

60 years would apply to her. The Division Bench posed the

question as to whether she on becoming a Senior School

Inspectress ceases to be a teacher; does she become an

officer and not a teacher. It was held that if one is a teacher

to start with, she remains a teacher even if promoted to a

post which involves supervision of the school rather than

teaching in the schools. It was further held that it would be

a strange result that a Headmistress promoted to the post of

School Inspectress should have a lower retirement age. It

was further held that two sets of persons belonging to the

same class could not have different retiring age, whether

they are promoted or not. It was further held that an

Inspectress "must be a teacher" and does not cease to be a

teacher by becoming an Inspectress and merely because the

Resolution stated that the officers would retire at 58 years

of age and teachers at 60 years of age would not exclude

teachers performing administrative duties from being

teachers;

b) MCD preferred an appeal to the Apex Court against the

aforesaid judgment of the Division Bench and the Supreme

Court in the judgment reported in AIR 1989 SC 356 upheld

the judgment of the Division Bench of this Court;

c) A Single Judge of this Court in Sushma Nayar v.

Managing Committee, Delhi Public School Mathura

Road 2009 VII AD (Delhi) 246 was concerned with

another Notification dated 29th January, 2007 of DOE

providing for automatic re-employment up to the age of 62

years of all retiring teachers up to PGT level. The question

there also was whether the Notification qua teachers up to

PGT level would apply to Vice Principal of the school also.

It was again held that a Vice Principal remained a teacher

and hence was entitled to the benefit of the Notification

providing for re-employment up to the age of 62 years.

d) The said judgment of the Single Judge was also upheld by

the Division Bench in Judgment dated 28th August, 2009 in

LPA No.415/2009. Dealing with arguments of Article 14 of

the Constitution it was held that if a teacher qualified to be

promoted as Vice Principal would be denied the benefit of

automatic re-employment of two years whereas a teacher

who has not been found fit to be promoted would get the

benefit of re-employment, the same would violate Article

11. Though in my opinion the aforesaid judgments are sufficient to

allow this writ petition but reference may also be made to some other

judgments cited at the Bar.

i) Judgment dated 23rd November, 2010 of another Division Bench of this Court in W.P.(C) No.5808/2010 titled MCD v. Giri Raj Sharma holding that even a Headmistress was entitled to the benefit of the Notification extending the age.

ii) Maya Mathew v. State of Kerala (2010) 4 SCC 498 on the

general rules of interpretation;

iii) Shri Vidya Ram Misra v. Managing Committee, Shri

Jain Narain College (1972) 1 SCC 623 laying down that

even a wrongful dismissal is effective termination of the

contract of employment;

(iv) State Bank of India Vs. S.N. Goyal (2008) 8 SCC 92 on

the aspect of a contract of employment being not

specifically enforceable except when it is statutory or

governed by a statute.;

(v) Judgment dated 6th August, 2009 in W.P.(C)

No.7142/2008 titled Ms. Maya Prasad Vs. Govt. of NCT

of Delhi where referring to definition of "teacher" in

Section 2(w) of the Delhi School Education Act, 1973 as

including the Head of the School, it was held that the

Principal of the School would also be entitled to the benefit

of the Notification providing for re-employment of the

teachers;

(vi) Neeta Aggarwal Vs. Dr. (Mrs) Raj Wadhwa 52 (1993)

DLT 273 relating to re-employment of the Principal as the

Principal only;

(vii) Karnataka Power Transmission Corporation Ltd. Vs.

Ashok Iron Works Pvt. Ltd. AIR 2009 SC 1905 laying

down that the use of the word "includes" enlarges the

meaning of the expression defined unless the context

shows otherwise;

(viii) Satheedevi Vs. Prasanna (2010) 5 SCC 622 also on the

general principles of interpretation;

(ix) Usha Saini Vs. Govt. of NCT of Delhi 142 (2007) DLT

397 on the Recruitment Rules for the post of Principal i.e.

by way of promotion failing which by direct recruitment;

(x) Order dated 29th May, 2008 of the Delhi School Tribunal

in Appeal No.22/2008 titled Ms. Veena Aneja Vs. Lt.

Governor, Delhi holding the Principals to be not covered

by the Notification (supra) for re-employment of teachers;

(xi) Order dated 29th May, 2008 of the Delhi School Tribunal

in Appeal No.21/2008 titled Mrs. Chhaya Sukhija Vs. Lt.

Governor, Delhi to the same effect as aforesaid;

12. The counsel for the respondent no.1 DOE has argued that the

Notification providing for re-employment of the Principals for the year

2007-08 was not carried forwarded because of non-approval of the

Financial Department; that the judgments aforesaid are qua MCD Schools

where even a TGT can be a Principal; that the position is different qua

Schools of DOE; that the Principal is an administrative post above PGT;

that DOE is the guardian of school education and no case for interference

with its decision is made out; that no extensions have been granted to the

Principals of the aided schools after the year 2008.

13. The counsel for the respondent Shri Upadhyay has also contended

that the various cadres in a School comprise of TGT/PGT/Vice-

Principal/Principal and those in the higher cadre cannot take advantage of

Notification initiated for the benefit of the lower cadre; that Maya Prasad

(supra) was the case of a Headmaster who is different from the Principal.

14. In view of the dicta of the Division Bench of this Court noticed in

paragraph 10 hereinabove, none of the aforesaid arguments of the counsels

for the respondent no.1 DOE and/or Shri Upadhyay cut any ice.

15. The writ petition is therefore allowed. The order/direction of the

respondent no.1 DOE contained in its letter dated 10th March, 2011 is

quashed/set aside. The respondents are directed to in terms of the

Notification aforesaid, consider the case of the petitioner for re-

employment as the Principal of the respondent no.2 School and upon being

found fit, to re-employ the petitioner as the Principal of the respondent

no.2 School.

The writ petition is disposed of. No order as to costs.

RAJIV SAHAI ENDLAW (JUDGE) MAY 27, 2011 pp/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 : IDRC

 

LatestLaws Partner Event : IJJ

 
 
Latestlaws Newsletter