Monday, 18, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Pramod Kumar And Others. ... vs State Of Uttarakhand And Others
2024 Latest Caselaw 2670 UK

Citation : 2024 Latest Caselaw 2670 UK
Judgement Date : 20 November, 2024

Uttarakhand High Court

Pramod Kumar And Others. ... vs State Of Uttarakhand And Others on 20 November, 2024

Author: Manoj Kumar Tiwari

Bench: Manoj Kumar Tiwari

                                                        2024:UHC:8619-DB
   HIGH COURT OF UTTARAKHAND AT NAINITAL
HON'BLE THE ACTING CHIEF JUSTICE MR. MANOJ
              KUMAR TIWARI
                   AND
 HON'BLE SRI JUSTICE VIVEK BHARTI SHARMA
           20TH NOVEMBER, 2024
      WRIT PETITION (S/B) NO. 70 OF 2024
Pramod Kumar and others.               .......Petitioners.
                        Versus
State of Uttarakhand and others. ...........Respondents
      WRIT PETITION (S/B) NO. 57 OF 2024
Jagdish Singh Bisht and others.        .......Petitioners.
                        Versus
State of Uttarakhand and others. ...........Respondents
      WRIT PETITION (S/B) NO. 195 OF 2024
Arvind Mohan and others.            .......Petitioners.
                        Versus
State of Uttarakhand and others. ...........Respondents
                           &
      WRIT PETITION (S/B) NO. 389 OF 2024
Anand Ballabh and others.           .......Petitioners.
                        Versus
State of Uttarakhand and others. ...........Respondents


Counsel for the petitioners   :       Mr. Abhijay Negi, Ms. Snigdha Tiwari,
                                      & Mr. Tushar Upadhyay, learned
                                      counsel.
Counsel for the respondents   :       Mr. P.C. Bisht, learned Additional
                                      Chief Standing Counsel, Ms. Puja
                                      Banga and Mr. B.S. Parihar, learned
                                      Brief Holder for the State.
                                      Mr. Ashish Joshi and Ms. Menaka
                                      Tripathi,    learned     counsel   for
                                      Uttarakhand         Public     Service
                                      Commission.



JUDGMENT :

(per Mr. Manoj Kumar Tiwari, A.C.J.)

Petitioners are serving as Lecturers in different

Government Intermediate Colleges in the State of

Uttarakhand. In this bunch of writ petitions, they have

challenged validity of Rule 5(3)(b) of Uttarakhand State

Education (Teaching Cadre) Gazetted Service Rules,

2022. The said Rule provides that Lecturer, having 10

2024:UHC:8619-DB years of service, alone shall be eligible for participating

in the examination, for appointment to the post of

Principal, Government Intermediate College.

2. According to petitioners, the said condition is

arbitrary, unjust and violative of Articles 14 and 16 of

the Constitution of India.

3. Learned State Counsel, however, submits that

validity of Rule 5(3)(b) of the aforesaid Rules,

impugned in this bunch of writ petitions, has been

upheld by this Court in Writ Petition (S/B) No. 135 of

2024 titled as 'Trivuwan Chandra Lobiyal and others vs.

State of Uttarakhand and others' and other connected

writ petitions. Paragraph Nos. 19 and 25 of judgment

dated 08.04.2024 passed by this Court in Writ Petition

(S/B) No. 135 of 2024 are extracted herein below:-

"19. It is not the case of the petitioners that, because of the classification made by Rule 8 read with Rule 5(3)(b) of the Service Rules, their right to be considered for promotion has been taken away or that they will suffer stagnation for want of promotional avenue. In fact, the promotion avenue, which was available to them before 2022, is still available to them and all Lecturers, irrespective of their marks in Post Graduate examination, are eligible for promotion to the post of Head Master, Government High School, as per their seniority.

25. As per the Constitutional Scheme, appointment to services and posts in connection with the affairs of Union or of a State has to be made strictly as per merit and the only exception to this Rule is appointment given to weaker

2024:UHC:8619-DB sections of society by way of affirmative action. Thus, the contention raised on behalf of petitioners that the classification based on marks scored in Post Graduate examination is not permissible, cannot be accepted. Since merit is a constitutionally accepted criteria of selection for appointment to public services, therefore, classification based on merit in the qualifying examination/ Post Graduate examination, cannot be said to be invalid. Thus, the 11 challenge thrown by petitioners to validity of Rule 8 read with Rule 5(3)(b) of Uttarakhand State Education (Teaching Cadre) Gazetted Service Rules, 2022, is without any substance. The advertisement issued in terms of the said Rules, therefore also cannot be interfered with. The writ petitions therefore are liable to be dismissed and are hereby dismissed. There will be no order as to costs."

4. By relying on the aforesaid judgment, learned

State Counsel submits that this bunch of writ petitions

deserves to be dismissed, as similar petitions filed by

similarly situated persons serving in different

Government Intermediate Colleges, have already been

dismissed.

5. Learned counsel for petitioners, however, submits

that there is one argument, which was not considered

in the earlier judgment. He submits that there are

separate rules in respect of the post of Principal in

Government Aided Intermediate Colleges, which were

notified on 10th July, 2009; in the said Rules,

candidates, having five years of teaching experience on

the post of lecturer, is eligible for participating in the

2024:UHC:8619-DB selection for appointment to the post of Principal of

Government Aided Intermediate Colleges, while under

the Rules in question, which are applicable to

Government Intermediate Colleges, minimum service

required as Lecturer is 10 years. Thus, he submits that

the requirement of 10 years is unjust and in deviance

with the condition mentioned in the Rules applicable to

government aided institutions.

6. The submission now raised by learned counsel for

petitioners is bereft of merit. Validity of statutory rules

can be questioned only on the ground that it is violative

of the fundamental rights or any other constitutional

provision. Merely because the provision of service

rules, which has been challenged in this bunch of writ

petitions, is in deviance with some other service rules,

applicable in respect of a different set of institutions,

cannot be a ground for questioning validity of Rule

5(3)(b) of Uttarakhand State Education (Teaching

Cadre) Gazetted Service Rules, 2022.

7. Law is well settled that employer can prescribe the

eligibility conditions for promotion or direct recruitment

to a post. The State Government, in its wisdom, has

prescribed 10 years' qualifying service as lecturer for

becoming eligible to participate in the examination for

2024:UHC:8619-DB appointment to the post of Principal, Government

Intermediate College. It is not that lecturers serving in

Government Intermediate Colleges have been deprived

of their right to be considered for promotion. That right

is still available to them as per their seniority. Thus,

petitioners will have to wait for their turn and they will

get promotion to the post of Principal, Government

Intermediate College, when it becomes due to them as

per their seniority position in the cadre. Rule 5(3)(b)

gives them fast track promotion, through limited

Departmental Examination.

8. In the case of Chandan Banerjee & others vs.

Krishna Prosad Ghosh & others, reported in

(2022) 15 SCC 453, Hon'ble Supreme Court has

reiterated that judicial review in cases where

classification is challenged, is limited to a determination

of whether the classification is reasonable and bears a

nexus to the object sought to be achieved and further

Courts cannot indulge in a mathematical evaluation of

the basis of classification or replace the wisdom of the

legislature or its delegate with their own.

9. Even otherwise also, State as an employer, has

certain inherent rights. One of such right is to

prescribe eligibility conditions for appointment to a post

2024:UHC:8619-DB under the State. Courts interference with the eligibility

condition prescribed by the State Government in the

Service Rules would be warranted only when it neither

has any intelligible differentia nor has any nexus with

the object sought to be achieved; in other words, the

conditions prescribed are so irrational which no

reasonable person could have prescribed.

10. In the case of State of Jammu & Kashmir vs.

Shri Triloki Nath Khosa & others, reported in

(1974) 1 SCC 19, it has been held by Constitution

Bench of Hon'ble Supreme Court that classification

based on educational qualification, is valid. It was

further held in the said judgment that where a party

seeks to impeach the validity of a rule made by a

competent authority on the ground that the Rule

offends Article 14, the burden is on him to plead and

prove the infirmity and further that there is always a

presumption in favour of the constitutionality of an

enactment and the burden is upon him who attacks it

to show that there has been a clear transgression of

the constitutional principles.

11. Thus, this Court is not persuaded to take a

different view in the matter than that taken by this

Court in Writ Petition (S/B) No. 135 of 2024 titled as

2024:UHC:8619-DB 'Trivuwan Chandra Lobiyal and others vs. State of

Uttarakhand and others'. Accordingly, all the writ

petitions are decided in terms of the judgment dated

08.04.2024 passed in Writ Petition (S/B) No. 135 of

2024 and other connected writ petitions.

_________________________

MANOJ KUMAR TIWARI, A.C.J.

_____________________ VIVEK BHARTI SHARMA, J.

Dt: 20th November, 2024 Rathour

PRAVINDR Digitally signed by PRAVINDRA S RATHOUR DN: c=IN, o=HIGH COURT OF UTTARAKHAND, ou=HIGH COURT OF UTTARAKHAND,

AS 2.5.4.20=23699ccc2fd40ad81b6fd13323779d 9e3aeb1097d17dbb53d481cabd25946eed, postalCode=263001, st=UTTARAKHAND, serialNumber=1F65499E931DF71CDAF92A4

RATHOUR 0CC6179B8E010331BA695239171F906FD5C 45C4E8, cn=PRAVINDRA S RATHOUR Date: 2024.11.22 12:14:13 +05'30'

 
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 : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 

LatestLaws Partner Event : IJJ

 
 
Latestlaws Newsletter