Tuesday, 23, Jun, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Dr. Anjul Sharma vs State Council Of Educational ...
2022 Latest Caselaw 613 Del

Citation : 2022 Latest Caselaw 613 Del
Judgement Date : 25 February, 2022

Delhi High Court
Dr. Anjul Sharma vs State Council Of Educational ... on 25 February, 2022
                           $~33

                           *      IN THE HIGH COURT OF DELHI AT NEW DELHI

                           %                                                Date of decision: 25.02.2022

                           +      W.P.(C) 3467/2022

                                  DR. ANJUL SHARMA                                    ..... Petitioner
                                               Through               Mr Nitin Jain, Mr Vishal Chauhan,
                                                                     Ms Poonam singh Mahan and Mr
                                                                     Hitender Kumar, Advs.

                                                       Versus

                                  STATE COUNCIL OF EDUCATIONAL RESEARCH AND
                                  TRAINING                            ..... Respondent

Through Mrs Avnish Ahlawat, Standing Counsel with Mrs Tania Ahlawat, Mr Nitesh Kumar Sing and Mr Siddhant Tyagi, Advs.

CORAM:

HON'BLE MR. JUSTICE RAJIV SHAKDHER HON'BLE MR. JUSTICE TALWANT SINGH [Physical Court Hearing/Hybrid Hearing (as per request]

RAJIV SHAKDHER, J. (ORAL):-

CM Nos.10176-77/2022

1. Allowed, subject to just exceptions. W.P.(C) 3467/2022 CM No.10178/2022[Application filed on behalf of the petitioner for interim relief] CM No.10179/2022[Application filed on behalf of the petitioner for placing on record additional documents]

2. Issue notice.

Signature Not Verified Digitally Signed By:PREM W.P.(C) 3467/2022 1 of 4 MOHAN CHOUDHARY Signing Date:25.02.2022 22:30:27 2.1. Ms Avnish Ahlawat accepts notice on behalf of the respondent.

3. With the consent of the counsel for the parties, the writ petition is taken up for hearing and final disposal, at this stage itself.

4. This writ petition seeks to lay challenge to the order dated 15.02.2022, passed by the Central Administrative Tribunal [in short "the Tribunal"] in O.A. No.358/2022.

4.1. The operative directions passed by the Tribunal are contained in paragraph 5 of the impugned order. For the sake of conveneice, the same is extracted hereftaer :

"5. In view of the limited prayer made by the learned counsel for the applicant and in the interest of justice, we deem it fit and proper to direct the respondent to consider applicant's representations dated 24.12.2021, 28.12.2021 and 31.12.2021 after duly providing her/her counsel, an opportunity of being heard and dispose of the same, through a reasoned and speaking order, as early as possible, and in any case positively by 24.02.2022 as the interview for the post of Principal (DIET) is scheduled to be held on 26.02.2022."

4.2. Pursuant to the impugned order of the Tribunal, the respondent i.e. State Council of Educational Research and Training, admittedly, gave a personal hearing to the petitioner on 22.02.2022, and, thereafter, passed an order on the subsequent date i.e., 23.02.2022. A copy of this order has been placed before us by the counsel for the petitioner. 4.3 The order dated 23.02.2022 is adverse to the interest of the petitioner. In sum, via the said order, the respondent has disposed of, as directed by the Tribunal, the petitioner's pending representation.

5. The record shows that the petitioner seeks appointment against an advertisement, issued by the respondent qua the post of Principal (DIET).

Signature Not Verified Digitally Signed By:PREM W.P.(C) 3467/2022 2 of 4 MOHAN CHOUDHARY Signing Date:25.02.2022 22:30:27 5.1. The petitioner, however, has been declared ineligible by the Screening Committee on account of the following :

85. Dr. Anjul Sharma Not Eligible, (The Candidate does not have 3 years of Experience of Educational Administration in a Teacher Educational Institution as per RR. Also The Candidate does not have required no of Research Publications in Peer reviewed Journal or UGC listed journal as per RR.)

5.2. The petitioner, quite obviously, contests this position.

6. In view of the fact that a fresh order (i.e., order dated 23.02.2022) has been passed by the respondent, the petitioner will have to take recourse to an appropriate remedy, as per law, and not assail the same directly before the High Court via a writ petition preferred under Article 226 of the Constitution.

6.1. We are, however, told that the interviews for the aforementioned posts are scheduled to be held tomorrow i.e, 26.02.2022. 6.2. Counsel for the petitioner says that the petitioner be allowed to take part in the interview, albeit, provisionally, subject to the outcome in the action, that the petitioner proposes to file before the Tribunal against the order dated 23.02.2022, passed by the respondent.

7. The date fixed for the interviews for the subject post i.e., 26.02.2022, which is tomorrow, is a Saturday. Since the Tribunal will not be convening tomorrow and given the paucity of time, the interest of the parties will require a balance of a trapeze artist.

7.1. Accordingly, we direct the respondent to permit the petitioner to, provisionally, take part in the interview.

Signature Not Verified Digitally Signed By:PREM W.P.(C) 3467/2022 3 of 4 MOHAN CHOUDHARY Signing Date:25.02.2022 22:30:27 7.2 However, the result of the interview will be kept in a sealed envelope. The sealed envelope will be opened only, if the petioner files an action before the Tribunal and succeeds in it. 7.3 The petitioner will have the liberty to file a fresh OA with the Tribunal, within one week from today.

7.4. Liberty is, thus, given to the petitioner to assail, inter alia, the order dated 23.02.2022, passed by the respondent. 7.5. Needless to add, for the reasons given hereinabove, the directions issued to the respondent to permit the petitioner to participate in the interview is a pro tem direction. This direction will not impact the merits of the petitioner's case, if a substantive action is filed before the Tribunal within the timeframe given above.

7.6. It is made clear that the fact that the petitioner has been allowed to take part, albeit provisionally, in the subject interview, will not entitle her to claim any equities.

8. Parties will act based on the digitally signed copy of this order.

RAJIV SHAKDHER, J

TALWANT SINGH, J FEBRUARY 25, 2022 rb

Click here to check corrigendum, if any

Signature Not Verified Digitally Signed By:PREM W.P.(C) 3467/2022 4 of 4 MOHAN CHOUDHARY Signing Date:25.02.2022 22:30:27

 
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 : MAIMS

 

LatestLaws Partner Event : LL

 
 
 
Latestlaws Newsletter