Friday, 15, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Nurul Islam vs The State Of Assam And 3 Ors
2021 Latest Caselaw 2266 Gua

Citation : 2021 Latest Caselaw 2266 Gua
Judgement Date : 21 September, 2021

Gauhati High Court
Nurul Islam vs The State Of Assam And 3 Ors on 21 September, 2021
                                                                  Page No.# 1/4

GAHC010135382021




                              THE GAUHATI HIGH COURT
   (HIGH COURT OF ASSAM, NAGALAND, MIZORAM AND ARUNACHAL PRADESH)

                                 Case No. : WP(C)/4678/2021

            NURUL ISLAM
            S/O KUTUB UDDIN
            VILLAGE ICHAMATI,PS PATHARKANDI, DIST KARIMGANJ, ASSAM



            VERSUS

            THE STATE OF ASSAM AND 3 ORS.
            REPRESENTED BY THE PRINCIPAL SECRETARY TO THE GOVT. OF ASSAM,
            EDUCATION (ELEMENTARY) DEPARTMENT, DISPUR. GUWAHATI 06

            2:THE DIRECTOR OF ELEMENTARY EDUCATION
            ASSAM

            KAHILIPARA
            GUWAHATI 19

            3:THE DISTRICT SCRUTINY COMMITTEE

             REPRESENTED BY ITS CHAIRMAN
             THE DEPUTY COMMISSIONER
             KARIMGANJ
             ASSAM
             788710

            4:THE DISTRICT ELEMENTARY EDUCATION OFFICER

             KARIMGANJ
             ASSAM
             78871

Advocate for the Petitioner   : MR. M KHAN
                                                                       Page No.# 2/4

Advocate for the Respondent : GA, ASSAM

BEFORE HONOURABLE MR. JUSTICE ACHINTYA MALLA BUJOR BARUA

21.09.2021

JUDGMENT & ORDER (ORAL)

Heard Mr. M. Khan, learned counsel for the petitioner. Also heard Mr. B Kaushik, learned counsel for the respondents No.1, 2 and 4 being the authorities under the Elementary Education Department of the Govt. of Assam, Mr. SR Barua, learned counsel for the respondent No.3 being the District Scrutiny Committee represented by the Deputy Commissioner, Karimganj.

2. The petitioner was appointed as an Assistant Teacher in the Kajaldhara L.P. School and he has been working as such since 08.11.2010. When the claim of the petitioner was examined for provincialisation of his service under the Assam Venture Educational Institutions (Provincialisation of Services) Act, 2011 (in short Act of 2011), it did not materialize in an order in his favour inasmuch as, the respondent found that he was not adequately qualified for the post. Although Mr. M. Khan, learned counsel refers to certain communications from the Director of Elementary Education, Assam to the Commissioner & Secretary to the Govt. of Assam dated 21.05.2015 providing for a list of 14 teachers who could not be provincialised, but we are of the view that the said document will not lead to the establishment of any legal right in favour of the petitioner from the point of view that the Act of 2011 itself had been declared to be ultra vires Page No.# 3/4

by the Division Bench of this Court in the judgment and order dated 23.09.2016 in WP(C) 5825/2012. As the claim of the petitioner under the Act of 2011 stood rejected as because he was not adequately qualified, no further legal right to be provincialised under the Act of 2011 would remain with the petitioner after the Act itself was declared to be ultra vires. Be that as it may, the subsequent Assam Education (Provincialisation of Services of Teachers and Re-organization of Educational Institutions) Act, 2017 (in short Act of 2017) under Section 3(1)

(x) provides for provincialisation of services of two teachers of an L.P. School.

3. It is stated that one teacher of the school namely Pushpa Kohar has been provincialised under the Act of 2017. As two teachers of the school can be provincialised and one such teacher had been provincialised, we are of the view that a legal right remains in favour of the petitioner for being considered for provincialisation against the second post in respect of Kajaldhara L.P. School under the Act of 2017. The Act of 2017 also provides for provincialising the services of such teachers who do not have the adequate qualification by provincialising them as tutors with a condition to obtain the necessary qualification within a period of five years thereafter.

4. From the said point of view, even if the petitioner does not have the necessary qualification still the authorities can consider him for provincialising his services as a tutor. Be that as it may, as a legal right exists in favour of the petitioner for being considered for provincialisation under the Act of 2017, we require the petitioner to submit a representation before the Director of Elementary Education, Assam who shall thereupon pass a reasoned order either accepting or rejecting the claim of the petitioner. But in doing so, shall strictly Page No.# 4/4

consider his case against the second post of teacher in Kajaldhara L.P. School by taking note of the provisions of Section 3(1)(x) of the Act of 2017.

5. The representation be submitted within a period of 15 days from today and the Director shall pass a reasoned order within a period of two months from the date of receipt of such application.

6. The petition is partly allowed in the above terms.

JUDGE

Comparing Assistant

 
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