Saturday, 09, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

State Of Uttarakhand And Others ... vs Dinesh Singh
2024 Latest Caselaw 176 UK

Citation : 2024 Latest Caselaw 176 UK
Judgement Date : 28 February, 2024

Uttarakhand High Court

State Of Uttarakhand And Others ... vs Dinesh Singh on 28 February, 2024

                                              Reserved
  IN THE HIGH COURT OF UTTARAKHAND
             AT NAINITAL

              MS JUSTICE RITU BAHRI, C.J.
                         AND
           MR. JUSTICE RAKESH THAPLIYAL, J.
                           Reserved On : 21.02.2024
                         Delivered on:    28.02.2024
       SPECIAL APPEAL NO. 223 OF 2022(1)
State of Uttarakhand and others   .......Appellants

Versus

Dinesh Singh                        .........Respondent

       SPECIAL APPEAL NO. 367 OF 2022 (2)
State of Uttarakhand and others   .......Appellants

Versus

Ramnath Singh Parmar and another. ......Respondents
       SPECIAL APPEAL NO. 457 OF 2022 (3)
State of Uttarakhand and others     .......Appellants

Versus

Mukesh Uniyal and others.       ......Respondents
       SPECIAL APPEAL NO. 33 OF 2023 (4)
State of Uttarakhand and others   .......Appellants

Versus

Gambheer Singh Aswal and others. ......Respondents
       SPECIAL APPEAL NO. 36 OF 2023 (5)
State of Uttarakhand and others   .......Appellants

Versus

Jagdish Singh and others.        ...Respondents
       SPECIAL APPEAL NO. 38 OF 2023 (6)
State of Uttarakhand and others   .......Appellants

Versus

Yashwant Shah and others                 ...Respondents
                           &
        SPECIAL APPEAL NO. 61 OF 2023 (7)
State of Uttarakhand and others   .......Appellants

Versus

Ram Prakash Kothari and others                        ......Respondents


Counsel for the appellants       :     Mr. B.S. Parihar, learned Standing
                                       Counsel for the State.

Counsel for the respondents      :     Mr. V.B.S. Negi, learned Senior
                                       Counsel assisted by Mr. Ankush Negi,
                                       Mr. S.S. Yadav, Mr. Pawan Sanwal
                                       and Mr. Niranjan Bhatt.




Upon hearing the learned Counsel, the Court
made the following

JUDGMENT :

(per Ms. Ritu Bahri, C.J.)

The appellants have come-up in Appeals against the

judgment of the learned Single Judge dated 13th December, 2021

whereby a bunch of six writ petitions challenging the order dated 8th

December, 2017 and the order dated 13th December, 2017 passed by

the Principal Secretary and the Director of Education denying grant of

the Selection Grade to the respondents-writ petitioners were set aside

and the writ petitions were allowed.

2. Brief facts of the case are that the respondents-writ

petitioners were initially appointed as "Shiksha Bandhu" in the year

2001. Vide order dated 31st January, 2006, they were granted ad hoc

status and thereafter, they were placed in the Grade Pay of Rs. 6500-

10500 as payable to the Lecturers (English) and this fact has not been

disputed by any of the parties. The respondents-writ petitioners were

claiming the benefit of Selection Grade consequent to grant of ad hoc

status. The Selection Grade of Rs. 7500-12000 with Grade Pay of Rs.

5400/- was to be determined in view of the parameters laid down by

the Government Order No. 655/Madhyamik/2002, dated 12th July,

2002.

3. The case of the respondents-writ petitioners is that as per the

above said Government Order dated 12th July, 2002, the Selection

Grade was to be given if the employee has completed 10 years of

satisfactory service after being placed in common cadre (Sadharan

Vetanmaan). The respondents-writ petitioners were granted the

benefit of Selection Grade by order dated 27th August, 2016 as per the

parameters provided in Government Order dated 12th July, 2002. After

grant of the Selection Grade, the same was withdrawn by the

Government vide impugned orders dated 8th December, 2017 and 13th

December, 2017.

4. The respondents-writ petitioners had earlier approached this

Court by filing a writ petition and that writ petition was disposed of

by order 28th May, 2019 directing the respondents-State to consider

the claim of the petitioners for grant of the Selection Grade while

deciding the representation without being influenced by the embargo

which had been created by the Government Order dated 08.12.2017.

The writ petitions of the respondents-writ petitioners were allowed by

the learned Single Judge by observing in Paragraph-9 of the judgment

dated 13.12.2021 that once the petitioners have been placed on a

'Sadharan Vetanman', and they were granted ad hoc status on 31st

January, 2006, for all intents and purposes after serving for 10 years,

the object of grant of Selection Grade as per the Government Order of

2002 has been complied with. The fact that they were regularised

vide order dated 28th December, 2013 cannot be made a ground to

deny them this benefit on rendering 10 years of service. Annexure-5

to Writ Petition (S/S) No. 2602 of 2019 is the Government Order

dated 12th July, 2002 for grant of selection grade. As per this Circular,

the Primary Teachers will be made available Selection Grade on

completion of ten years' satisfactory service in simple (original) pay-

scale.

5. In the facts of the present case, the present petitioners have been

treated as 'Prathmik Shikshak' vide order dated 31st January 2006 and

this fact has not been disputed by the respondents. Once the appellants

have not disputed the fact that the respondents-writ petitioners were

declared as 'Prathmik Shikshak' (Primary Teacher) with effect from

31.01.2006, for all intents and purposes, their ten years' service has

rightly been considered and the learned single Judge has rightly

allowed the writ petitions by treating the respondent-writ petitioners

as 'Prathmik Shikshak' w.e.f. 2006.

6. The argument of the learned counsel for the State that the

services of the respondents-writ petitioners were regularized on

28.12.2013 and the ten years period has to be computed from that day

is liable to be rejected, as the basic condition of the policy of 2002 is

that they should be Primary Teacher, and in the present case, once the

respondents-writ petitioners were declared as 'Primary Teacher' in

2006 and they were continuously working since 2006 till they were

regularized, their service of ten years has to be reckoned from 2006.

7. Learned State Counsel has referred to the judgment of the

Hon'ble Apex Court in the case of Rashi Mani Mishra and others vs.

State of Uttar Pradesh and others (2021) SCC OnLine 509 wherein

the Hon'ble Supreme Court was examining the issue as to how the

period of ad hoc service is to be counted for the purpose of seniority,

etc. The Hon'ble Supreme Court was examining the case of the Uttar

Pradesh Regularisation of Ad hoc Appointments (on posts within the

purview of the Public Service Commission) Rules, 1979 which was

related to the determination of seniority of Assistant Engineers in

State of Uttar Pradesh. In Paragraph 33 of the said judgment, by

referring to the Rules of 1979, the Hon'ble Supreme Court has

observed that if an employee was in continuous service on the post for

more than three years, he/shall shall be considered for regular

appointment and his/her appointment was to be done by a Selection

Committee. Thus, the appointments, on regularization of their

services, were made after their names were recommended by the

Selection Committee constituted under sub-rule (3) of Rule 4 of 1979

Rules. Their seniority will only be from the date of order of

appointment after the Selection Committee has recommended their

names and they cannot claim seniority from the date of their ad hoc

service. In this judgment, the Hon'ble Supreme Court was

considering the case for the purpose of seniority and the regularization

was made after participation before the Selection Committee. In the

facts of the present case, it is not a case for fixation of seniority, but it

is only a case for purpose of grant of Selection Grade as per the

Government Order of 2002, which only requires that a Primary

Teacher should have served for ten years and once the petitioners

were declared as Primary Teachers in 2006, they got the right to claim

the benefit of Selection Grade after completing 10 years' of service.

The Government Order of 2002 nowhere says that it should be given

as per seniority, restricting to certain percentage of cadre.

8. Another judgment referred to by the counsel for the State is in

the case of Malook Singh and others vs. State of Punjab and others

(Civil Appeal Nos. 6026-6028 of 2021, decided on 28th September,

2021). Even it was a case where there was a dispute regarding fixation

of seniority. The issue before the Hon'ble Supreme Court was also

with regard to fixation of seniority. The appellants before the Hon'ble

Supreme Court were working on ad hoc basis in Punjab Civil

Secretariat in 1975-76 and their services were regularised with effect

from 1st April, 1977, and while regularizing, one of the conditions was

that their seniority was to be fixed amongst ad hoc employees keeping

in view their length of service, and if two persons are appointed on the

same day, the older person was to be given seniority above the

younger person. There were some candidates, who were regularly

appointed after 1st of April, 1977 and they claimed seniority of their

ad hoc service against regularly recruited clerks appointed after them.

The regularly selected candidates could not claim seniority over and

above the candidates, who were regularized prior to their date of

appointment. When the matter came up before the Hon'ble Supreme

Court, a large number of employees had already retired and they were

receiving pensionary benefits and it was observed by the Hon'ble

Supreme Court that no recoveries can be made from them. The

Supreme Court did not take any steps to revise the seniority list with

effect from April 1977, especially keeping in view that most the

appellants had retired from the service and by disturbing the seniority,

the benefit of pension will also be required to be revised. The Appeals

were thereafter disposed of by the Hon'ble Supreme Court.

9. Both the above judgments, referred to by the State Counsel, do

not apply to the facts of the present case, as in the present case, all

conditions of the Government Order of 2002 were complied with and

once the respondents-writ petitioners were declared as 'Prathmik

Teacher' in the year 2006, and in the Government Order of 2002,

there was no condition that they should be regularized, the argument

of the State Counsel that the respondents-writ petitioners are not

entitled for the benefit of 'Selection Grade' as they were not

regularized on 31.01.2006 and were regularized only on 28.12.2013,

is not acceptable and the same is rejected.

10. The learned Single Judge has rightly allowed the writ petitions.

The judgment passed by the learned Single Judge dated 13.12.2021

requires no interference and the same is affirmed.

11. All the aforesaid Special Appeals are dismissed. No order as to costs.

_____________ RITU BAHRI, C.J.

__________________ RAKESH THAPLIYAL, J.

Dt:       28th February, 2024
Rathour


 

 
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