Citation : 2023 Latest Caselaw 2421 Tel
Judgement Date : 15 September, 2023
THE HON'BLE THE CHIEF JUSTICE ALOK ARADHE
AND
THE HON'BLE SRI JUSTICE N.V.SHRAVAN KUMAR
+ WRIT PETITION Nos.1315, 1495, 1741, 4277, 4283,
5276, 29791, 31250 of 2018; 7878 and 9164 of 2019
% Date: 15.09.2023
# Venugopal Charry,
and others.
... Petitioners
v.
$ The State of Telangana,
Rep. by its Special Chief Secretary to Government,
the School Education (General) Department,
Secretariat, Hyderabad,
and others.
... Respondents
! Counsel for the petitioners: Mr. G.Vidya Sagar, learned Senior Counsel, Representing Ms. K.Udaya Sri
Ms. B.Rachna Reddy, learned Senior Counsel
Mr. Jakkula Sridhar,
Mr. S.Rahul Reddy,
Mr.G.V.L.Murthy
and
Ms. P.Sumalatha
^ Counsel for the respondents : Mr. M.V.Rama Rao, learned Special Government Pleader attached to the office of learned Additional Advocate General for the State.
Mr.M.Mehboob Ali, learned Standing Counsel for the National Council for Teacher Education.
Mr. Manoj Kumar Mishra, learned counsel representing Mr. Gadi Praveen Kumar, learned Deputy Solicitor General of India.
< GIST:
HEAD NOTE: ? CASES REFERRED: 1. (2018) 12 SCC 595 2. 2022 SCC OnLine Bom 3381 3. (2019) 2 SCC 404
THE HON'BLE THE CHIEF JUSTICE ALOK ARADHE AND THE HON'BLE SRI JUSTICE N.V.SHRAVAN KUMAR
WRIT PETITION Nos.1315, 1495, 1741, 4277, 4283, 5276, 29791, 31250 of 2018; 7878 and 9164 of 2019
COMMON ORDER: (Per the Hon'ble the Chief Justice Alok Aradhe)
The petitioners in this batch of writ petitions have
assailed the validity of Rule 4(I)(G)(i) and Rule 4(III)(B)(i)
notified vide G.O.Ms.No.25, dated 10.10.2017, namely the
Telangana State Direct Recruitment for the posts of
Teachers Rules, 2017 (hereinafter referred to as, "the 2017
Rules").
2. The petitioners seek a declaration that the
qualification of Hindi Vidwan/Madhyama/Visharada is
equivalent to the degree conferred by the University Grants
Commission (UGC) recognised under the University Grants
Commission Act, 1956, for the posts of Language Pandit
(Hindi)/School Assistant (Hindi). The petitioners have also
challenged the validity of the order dated 23.12.2017
passed by the State Government by which the qualification
of Hindi Vidwan/Madhyama/Visharada held by the
petitioners has not been held to be equivalent to the degree
conferred by the UGC.
3. In order to appreciate the grievance of the petitioners,
relevant facts need mention which are stated infra.
4. The petitioners have acquired the qualification of
Hindi Vidwan/Madhyama/Visharada from the recognized
institution from the Government of India for the purposes
of employment as Language Pandit (Hindi)/School
Assistant (Hindi). The qualification held by the petitioners
was treated to be equivalent qualification to the degree
conferred by the UGC under the rules notified vide
G.O.Ms.No.4, dated 09.01.2012, namely the Andhra
Pradesh Direct Recruitment for the posts of Teachers
(Scheme of Selection) Rules, 2012 (hereinafter referred to
as, "the 2012 Rules").
5. The National Council for Teacher Education Act,
1993 (hereinafter referred to as, "the NCTE Act"), is an Act
to provide for establishment of National Council for
Teacher Education (NCTE) with a view to achieve planned
and coordinated development of the teacher education
system throughout the country, the regulation and proper
maintenance of norms and standards in the teacher
education system. The NCTE Act has also been enacted
with the object of prescribing qualifications of school
teachers and for the matters connected therewith. Section
12 of the NCTE Act deals with functions of the NCTE.
Section 12(d) empowers the NCTE to lay down the
guidelines in respect of minimum qualifications for a
person to be employed as a teacher in the recognized
institutions. Section 12A of the NCTE Act deals with power
of the NCTE to determine minimum standards of education
of school teachers. Section 32 of the NCTE Act deals with
powers of the NCTE to make regulations. Section 32(2)(dd)
empowers the NCTE to make regulations for qualification of
teachers under Section 12A.
6. In exercise of powers conferred under Clause (dd) of
Section 32(2) read with Section 12A of the NCTE Act, the
NCTE has made the regulations which are known as
National Counsel for Teacher Education (Determination of
Minimum Qualifications for Persons to be recruited as
Education Teachers and Physical Education Teachers in
Pre-primary, Primary, Upper Primary, Secondary, Senior
Secondary or Intermediate Schools or Colleges)
Regulations, 2014 (hereinafter referred to as, "the 2014
Regulations"). Regulation 4 provides for qualifications for
recruitment. Regulation 4(a) provides that the
qualifications for recruitment of teachers in any recognized
schools imparting Pre-primary, Primary, Upper Primary,
Secondary, Senior Secondary or Intermediate Schools or
Colleges imparting senior secondary education shall be as
given in the First and Second Schedules annexed to the
Regulations. The relevant extract of the First Schedule is
reproduced below for the facility of reference:
First Schedule {See Sub-regulation (2) of Regulation (4)}
The National Council for Teacher Education (Determination of Minimum Qualifications for Persons to be recruited as Education Teachers in Pre-primary, Primary, Upper Primary, Secondary, Senior Secondary or Intermediate Schools or Colleges) Regulations, 2014.
LEVEL MINIMUM ACADEMIC AND
PROFESSIONAL QUALIFICATIONS
... ...
4. Secondary/High School (a) Graduate/Post Graduate (For Classes IX-X) from recognized University
with at least 50% marks in either Graduation or Post Graduation (or its equivalent) and Bachelor of Education (B.Ed) from National Counsel for Teacher Education recognized institution.
Or
(b) Graduate/Post Graduate from recognized University with at least 45% marks in either Graduation or Post Graduation (or its equivalent) and Bachelor of Education (B.Ed.) from National Council for Teacher Education recognized institution {in accordance with the National Council for Teacher Education (Form of application for recognition, the time limit of submission of application, determination of norms and standards for recognition of teacher education programmes and permission to start new course or training) Regulations, 2002 notified on 13.11.2002 and National Council for Teacher Education (Recognition Norms and Procedure) Regulations, 2007 notified on 10.12.2007}
Or
4 years degree of B.A.Ed./ B.Sc.Ed. from any National Council for Teacher Education recognized institution.
5. Senior Secondary/ (a) Post Graduate with at Intermediate (For Classes least 50% marks (or its
XI-XII) equivalent) from recognized University and Bachelor of Education (B.Ed) from National Council for Teacher Education recognized institution.
Or
(b) Post Graduate with at least 45% marks (or its equivalent) from recognized University and Bachelor of Education (B.Ed.) from National Council for Teacher Education recognized institution {in accordance with the National Council for Teacher Education (Form of application for recognition, the time limit of submission of application, determination of norms and standards for recognition of teacher education programmes and permission to start new course or training) Regulations, 2002 notified on 13.11.2002 and National Council for Teacher Education (Recognition Norms and Procedure) Regulations, 2007 notified on 10.12.2007.
Or
Post Graduate with at least 50% marks (or its equivalent) from recognized University and B.A.Ed./ B.Sc.Ed. from any NCTE recognized institution.
7. Thus, if Regulation 4(a) and (b) of the 2014
Regulations is read in conjunction with the First Schedule,
it is evident that the qualification which has been
prescribed for recruitment to the posts of teacher is
Graduate/Post Graduate from any recognized University
with at least 50% marks either in Graduation or Post
Graduation. From a close scrutiny of the First Schedule
entry made at serial Nos.4 and 5, it is evident that a person
holding an equivalent qualification of Graduation/Post
Graduation from a recognized university with at least 50%
marks either in Graduation or Post Graduation is also
entitled for recruitment as teacher. However, the State
Government has issued G.O.Ms.No.25, dated 10.10.2007,
by which the 2017 Rules had been notified. Rule 4(I)(G)(i)
and Rule 4(III)(B)(i) read as under:
4(I)(G).School Assistant (Hindi):-
(i). Must possess Graduation with Hindi as one of the Optional/Graduation in Literature in Hindi/Bachelor's Degree in Oriental Language (BOL) in Hindi/Post Graduation Degree in Hindi from a University recognized by UGC with 50% (in case of SC/ST/BC/Differently abled candidates, the minimum marks shall be 45%) and pass in Bachelor of Education (B.Ed.) course with
Hindi as a Methodology subject or Language Pandit Training in Hindi or Hindi Shikshan Parangat from any institution recognised by NCTE.
4(III)(B). Language Pandit (Hindi):-
(i) Must possess Graduation with Hindi as one of the Optional/Graduation in Literature in Hindi/Bachelor's Degree in Oriental Language (BOL) in Hindi/Post Graduation Degree in Hindi from a University recognised by UGC with 50% (in case of SC/ST/BC/Differently abled candidates, the minimum marks shall be 45%) and pass in Bachelor of Education (B.Ed.) course with Hindi as a Methodology subject or Language Pandit Training in Hindi or Hindi Shikshan Parangat from any institution recognised by NCTE.
8. Thus, the aforesaid Rules do not treat the
qualification of Hindi Vidwan/Madhyama/Visharada as
equivalent to the degree conferred by the UGC.
9. In the aforesaid factual background, the petitioners
have filed the present writ petitions seeking the relief as
stated supra.
10. Mr. G.Vidya Sagar, learned Senior Counsel for the
petitioners submits that qualification for recruitment to the
posts of teacher have been prescribed by the NCTE under
the 2014 Regulations. The State Government, therefore, is
under an obligation to act as per the notification and
cannot give effect to any contrary rule. It is further
submitted that while enacting the 2017 Rules, the State
Government has acted in contravention of the regulations
prescribed by the NCTE inasmuch as the equivalent degree
of the petitioners of Hindi Vidwan/Madhyama/Visharada
has not been treated as equivalent to the degree conferred
by the UGC. It is further contended that the rule enacted
by the State Government is in respect of a field which has
already been occupied by a regulation framed under the
central enactment, namely the NCTE Act. Therefore, the
regulations framed by the NCTE shall prevail in the matter
of educational institutions over the 2017 Rules.
11. Learned counsel for the petitioners in the other writ
petitions have adopted the submissions made by
Mr. G.Vidya Sagar, learned Senior Counsel for the
petitioners, and they contended that the order dated
23.12.2017 passed by the State Government holding that
the qualification held by the petitioners is not recognized
by the UGC and since no equivalence is provided in the
rules, therefore, their qualification cannot be treated at par
with the degree conferred by the UGC, is patently arbitrary
and suffers from the vice of non-application of mind.
Learned counsel for the petitioners in the other writ
petitions have pointed out to the counter affidavit filed on
behalf of the UGC wherein UGC has taken a stand that it is
for the State Government to decide the question of
equivalence and the UGC cannot decide the same. It is,
therefore, submitted that the impugned order dated
23.12.2017 is liable to be quashed. In support of the
aforesaid submission, learned Senior Counsel has placed
reliance on a decision of the Hon'ble Supreme Court in
State of Uttar Pradesh v. Shiv Kumar Pathak 1.
12. On the other hand, learned Special Government
Pleader has submitted that Sections 12 and 12A of the
NCTE Act only empower the NCTE to lay down the
minimum standard of education and the NCTE has
prescribed the minimum standards of education.
Therefore, it is open for the State Government to prescribe
(2018) 12 SCC 595
the higher qualification. It is also submitted that by
enacting the 2017 Rules, the Government has not
prescribed any qualification which is at variance with the
qualification prescribed by the NCTE. It is also pointed out
that the validity of the 2017 Rules was assailed before a
Division Bench of this Court and the Division Bench by a
common order dated 18.12.2017 passed in W.P.Nos.40590
and 40936 of 2017 has disposed of the writ petitions
directing the respondents therein to examine whether or
not the qualification secured by the petitioners therein was
equivalent to a Bachelor's Degree in Hindi. Learned
Special Government Pleader has also placed reliance on the
decision of the High Court of Bombay in Abhijit
Madhavrao Patil v. State of Maharashtra 2.
13. We have considered the rival submissions made on
both sides and perused the record.
14. In Zahoor Ahmad Rather v. Imtiyaz Ahmad 3, it was
held by the Hon'ble Supreme Court that prescription of a
particular qualification to the concerned post is solely a
2022 SCC OnLine Bom 3381
(2019) 2 SCC 404
matter of recruitment policy and it is not the duty nor the
function of the judiciary to delve upon the validity of the
prescribed qualifications. In paragraphs 26 and 27 of the
said decision, it was held as under:
26. We are in respectful agreement with the interpretation which has been placed on the judgment in Jyoti K.K. [Jyoti K.K. v. Kerala Public Service Commission, (2010) 15 SCC 596 : (2013) 3 SCC (L&S) 664] in the subsequent decision in Anita [State of Punjab v. Anita, (2015) 2 SCC 170 : (2015) 1 SCC (L&S) 329] . The decision in Jyoti K.K. [Jyoti K.K. v. Kerala Public Service Commission, (2010) 15 SCC 596 : (2013) 3 SCC (L&S) 664] turned on the provisions of Rule 10(a)(ii). Absent such a rule, it would not be permissible to draw an inference that a higher qualification necessarily presupposes the acquisition of another, albeit lower, qualification. The prescription of qualifications for a post is a matter of recruitment policy. The State as the employer is entitled to prescribe the qualifications as a condition of eligibility. It is no part of the role or function of judicial review to expand upon the ambit of the prescribed qualifications.
Similarly, equivalence of a qualification is not a matter which can be determined in exercise of the power of judicial review. Whether a particular qualification should or should not be regarded as equivalent is a matter for the State, as the recruiting authority, to determine. The decision in Jyoti K.K. [Jyoti K.K. v. Kerala Public Service Commission, (2010) 15 SCC 596 : (2013) 3 SCC (L&S) 664] turned on a specific statutory rule under which the holding of a higher
qualification could presuppose the acquisition of a lower qualification. The absence of such a rule in the present case makes a crucial difference to the ultimate outcome. In this view of the matter, the Division Bench [Imtiyaz Ahmad v. Zahoor Ahmad Rather, LPA (SW) No. 135 of 2017, decided on 12-10-2017 (J&K)] of the High Court was justified in reversing the judgment [Zahoor Ahmad Rather v. State of J&K, 2017 SCC OnLine J&K 936] of the learned Single Judge and in coming to the conclusion that the appellants did not meet the prescribed qualifications. We find no error in the decision [Imtiyaz Ahmad v. Zahoor Ahmad Rather, LPA (SW) No. 135 of 2017, decided on 12-10-2017 (J&K)] of the Division Bench.
27. While prescribing the qualifications for a post, the State, as employer, may legitimately bear in mind several features including the nature of the job, the aptitudes requisite for the efficient discharge of duties, the functionality of a qualification and the content of the course of studies which leads up to the acquisition of a qualification. The State is entrusted with the authority to assess the needs of its public services. Exigencies of administration, it is trite law, fall within the domain of administrative decision-making. The State as a public employer may well take into account social perspectives that require the creation of job opportunities across the societal structure. All these are essentially matters of policy. Judicial review must tread warily. That is why the decision in Jyoti K.K. [Jyoti K.K. v. Kerala Public Service Commission, (2010) 15 SCC 596 : (2013) 3 SCC (L&S) 664] must be understood in the context of a specific statutory rule under which the holding of a
higher qualification which presupposes the acquisition of a lower qualification was considered to be sufficient for the post. It was in the context of specific rule that the decision in Jyoti K.K. [Jyoti K.K. v. Kerala Public Service Commission, (2010) 15 SCC 596 : (2013) 3 SCC (L&S) 664] turned.
15. In the light of the aforesaid legal position, we may
advert to the validity of the order dated 23.12.2017 passed
by the Government of Telangana. The relevant extract of
the order dated 23.12.2017 reads as under:
4. This makes it very clear that it should be Graduation from a recognized University or its equivalent which means that whichever qualification is claimed, it should be equivalent to Graduation from a recognized University. In this case, Hindi Vidwan Course/Examination conducted by Hindi Prachara Sabha, Hyderabad or the Hindi Sahitya Samelan, Allahabad or the Dakshin Bharat Hindi Prachar Sabha, Madras, if these are recognized Universities by the UGC, wherein this Course is treated by UGC as Graduation, then only the petitioners can be treated as eligible. In G.O.Ms.No.25, School Education (General) Department, dt.10.10.2017, it is clearly mentioned that the applicants must possess Graduation in Hindi from a University recognized by the UGC. Thus, if the petitioners' qualification of Hindi Vidwan is from a recognized University of the UGC as 'Graduation' and the course has the recognition of the UGC, then only
they will become eligible as per G.O.Ms.No.25, School Education (General) Department, dt.10.10.2017, to apply in the Teachers' Recruitment, 2017.
16. Thus, from a perusal of the aforesaid order, it is
evident that the aforesaid order has been passed on twin
grounds. Firstly, that the qualification acquired by the
petitioners is not recognized by the UGC and secondly, that
the 2017 Rules do not provide that the qualification of
Hindi Vidwan/Madhyama/Visharada held by the
petitioners is equivalent to the degree conferred by the
UGC.
17. In the counter affidavit filed by the respondents, at
paragraph 10(3) it is stated as under:
The University Grants Commission has clarified that the equivalency of a qualification is to be determined by the employer but not by the UGC. Therefore, it is for the employer to determine the equivalency in qualification for a post for the purpose of employment.
18. It is evident that the UGC itself has clarified that the
equivalency of a qualification cannot be decided by the
UGC, but the same has to be adjudicated by the State
Government. Therefore, the State Government cannot take
a view against the petitioners on the ground that the UGC
has not recognized the qualification held by the petitioners.
It is pertinent to note that in the 2012 Rules, the
qualification held by the petitioners was treated as
equivalent to the degree conferred by the UGC. However,
in the 2017 Rules, the aforesaid requirement has been
deleted. There is no explanation on record as to why the
aforesaid qualification has been deleted. By not treating
the qualification of Hindi Vidwan/Madhyama/Visharada as
equivalent to the degree conferred by the UGC, the State
Government has not prescribed any higher qualification.
19. The issue of equivalence has to be considered by the
State Government. The impugned order dated 23.12.2017
suffers from the vice of non-application of mind and has
been passed in a casual and callous manner without even
adverting to the stand taken by the UGC. The impugned
order dated 23.12.2017 therefore cannot be sustained in
the eye of law. It is accordingly set aside.
20. The inevitable result is that the matter has to be
remitted to the State Government for deciding the issue of
equivalence of the qualification of Hindi Vidwan/
Madhyama/Visharada held by the petitioners. The State
Government is required to decide whether the Hindi
Vidwan/Madhyama/Visharada is equivalent to the degree
conferred by the UGC.
21. It is also pertinent to mention here that the 2017
Rules are no longer in force and by G.O.Ms.No.25, dated
05.09.2023, new Rules, namely the Telangana State Direct
Recruitment for the posts of Teachers (Scheme of Selection)
Rules, 2023, have come into force. The order dated
23.12.2017 has been set aside and issue of equivalence
has to be decided by the State Government. We, therefore,
are not inclined to examine the validity of the 2017 Rules.
The issue with regard to the validity of the 2017 Rules as
well as the 2023 Rules is kept open to be agitated in
appropriate proceedings. The State Government is directed
to decide the issue of equivalence of Hindi
Vidwan/Madhyama/Visharada to the degree conferred by
the UGC on or before 15.11.2023 by a speaking order.
22. Accordingly, with the aforesaid directions, the writ
petitions are disposed of. Needless to state that in case the
qualification held by the petitioners is found to be
equivalent to the degree conferred by the UGC, the case of
the petitioners for appointment to the post of teachers,
subject to vacancy, shall be considered.
Miscellaneous applications pending, if any, shall
stand closed. However, there shall be no order as to costs.
______________________________________ ALOK ARADHE, CJ
______________________________________ N.V.SHRAVAN KUMAR, J
15.09.2023
Note: LR copy to be marked.
B/o.
vs
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!