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

Mamta Pal And Others ......Petitioners vs State Of Uttarakhand And Others
2025 Latest Caselaw 6025 UK

Citation : 2025 Latest Caselaw 6025 UK
Judgement Date : 2 December, 2025

[Cites 3, Cited by 0]

Uttarakhand High Court

Mamta Pal And Others ......Petitioners vs State Of Uttarakhand And Others on 2 December, 2025

Author: Ravindra Maithani
Bench: Ravindra Maithani
IN THE HIGH COURT OF UTTARAKHAND AT NAINITAL
           Writ Petition (S/B) No. 506 of 2025

Mamta Pal and Others                                   ......Petitioners

                                  Vs.

State of Uttarakhand and Others                     ..... Respondents

           Writ Petition (S/B) No. 507 of 2025

Sandeep Singh                                          ......Petitioner

                                  Vs.

State of Uttarakhand and Others                     ..... Respondents
           Writ Petition (S/B) No. 508 of 2025

Sarita Negi and Others                                 ......Petitioners

                                  Vs.

State of Uttarakhand and Others                     ..... Respondents
           Writ Petition (S/B) No. 509 of 2025

Munna Lal and Others                                   ......Petitioners

                                  Vs.

State of Uttarakhand and Others                     ..... Respondents

Mr. Arvind Kumar Sharma, Mr. Shakib Husain and Mr. Aayush Gaur,
Advocates for the petitioners.
Mr. P.S. Bisht, Additional C.S.C. for the State/respondent nos. 1 and 2.
Mr. Yogesh Pacholiya, Advocate for the respondent no.3.
Mr. Shashank Upadhyaya, Advocate for the respondent no.4.
Mr. V.S. Rawat, A.G.A. for the State.
Mr. Arjun Arora, Advocate for the respondent no.2, through video
conferencing.


Coram:       Hon'ble Ravindra Maithani, J.

Hon'ble Alok Mahra, J.

Hon'ble Ravindra Maithani, J. (Oral)

Heard.

2. Admit.

3. Learned C.S.C. takes notices for the respondent

nos. 1 and 2.

4. Mr. Yogesh Pacholia, Advocate takes notices for

the respondent no.3.

5. Mr. Shashank Upadhyaya, Advocate takes

notices for the respondent no.4.

6. Respondents may file counter affidavit within

three weeks.

7. Two weeks, thereafter, rejoinder affidavit, if any,

may be filed.

8. List thereafter, for final hearing.

9. Heard on Interim Relief Applications, IA No.1 of

2025, filed in all the writ petitions.

10. By means of instant petition, the petitioners

have challenged the vires of the Uttarakhand Government

Primary Education (Teachers) (Amendments) Service Rules,

2025. Petitioners also seek direction to the respondents to

provisionally permit them to participate on the ongoing process

of recruitment of Assistant Teacher Primary School ("the

Examination"), pursuant to the advertisement dated

07.11.2025. The Interim Relief Application has been filed so as

to issue an ad interim mandamus, directing and commanding

the respondents to provisionally permit the petitioners to

participate in the Examination.

11. It is the case of the petitioners that they are

B.Ed. qualified, who have also undergone six months Bridge

Course. It is further case of the petitioners that initially B.Ed.

qualified candidates were not considered as eligible for

appointment to the post of Assistant Teacher (Primary), but

subsequently, vide notification dated 28.06.2018 issued by the

National Council for Teachers Education ("the NCTE"), the

B.Ed. qualification was included as one of the qualifications for

appointment to the post of Assistant Teacher (Primary). By this

notification, it was provided that B.Ed. qualified candidates will

have to undergo six months Bridge Course for being eligible for

appointment to the post of Assistant Teacher (Primary).

12. It is further case of the petitioners that

Notification dated 28.06.2018 issued by the NCTE was

ultimately declared unconstitutional by the Hon'ble Supreme

Court on 11.08.2023 in the case of Devesh Sharma vs. Union of

India and others, (2023)18 SCC 339, which was reviewed on

08.04.2024, when the Hon'ble Supreme Court clarified that the

judgment dated 11.08.2025 passed in the case of Devesh

Sharma (supra) shall have prospective operation only. The

petitioners further state that in its order dated 08.04.2024,

passed in the review petition in the case of Devesh Sharma

(supra), the issue with regard to backlog vacancies prior to the

passing of the aforesaid judgment has not been dealt with and

the issue is still open for consideration, as to whether the

candidates who were having the essential qualification as

prescribed by NCTE notification dated 28.06.2018 are relevant

for appointment to the post of Assistant Teacher (Primary) or

not.

13. It is further case of the petitioners that now

advertisement has been issued for appointment on the post of

Assistant Teacher (Primary) and the vacancies also include the

backlog vacancies, therefore, the petitioners are eligible as per

NCTE notification dated 28.06.2018, therefore, their legitimate

chance of selection may not be curtailed by the respondents'

authorities.

14. Learned counsel for the petitioners submits that

Hon'ble Supreme Court passed an interim order on 21.11.2025

in Transfer Petition (Civil) Diary No(s).11895/2025, Subhash

Chand & others vs. State of Punjab & others and permitted

similarly situated applicants to participate provisionally in the

selection process.

15. Learned counsel for NCTE submits that

pursuant to the judgment dated 11.08.2023 passed by Hon'ble

Supreme Court in the case of Devesh Sharma (supra), the NCTE

wrote letters to all the Chief Secretaries of all the State

Governments, requiring them to change their Rules. He

submits that accordingly, the State of Uttarakhand had

changed the Rules and deleted the B.Ed. qualification for

appointment to the post of Assistant Teacher Primary School.

Validity of these Rules has also been challenged by the

petitioners.

16. Learned State Counsel submits that petitioners

are not eligible for appointment to the post of Assistant Teacher

Primary School. He would submit that in the case of Devesh

Sharma (supra) on Review Petition, the Hon'ble Supreme Court,

on 08.04.2024, protected the rights of such candidates who had

already been appointed prior to judgment dated 11.08.2023

passed in the case of Devesh Sharma (supra) and the Court had

categorically stated that the prospective operation of that

judgment shall be only for those candidates who were appointed

without any qualification or conditions imposed by any court of

Law.

17. Learned State Counsel also submits that, in

fact, the controversy has already been resolved by this Court on

19.12.2024, in WPSB No. 671 of 2024, Mohit Kumar and

Others Vs. State of Uttarakhand and Others, and connected

matters, when this Court has held that, "Hon'ble Supreme

Court has provided for bridge course only for such

candidates who were appointed as teacher in Government

Primary Schools on the strength of their B.Ed. qualification

after due selection. The protection given by Hon'ble

Supreme Court is not available to petitioners, as they are

aspiring for appointment as teacher in a Government

Primary School and there is no threat to their employment

as teacher in the private schools, where they are serving."

18. It is true that on 21.11.2025, the Hon'ble

Supreme Court has passed an interim order in Transfer Petition

(Civil) Diary No(s).11895/2025, Subhash Chand and Others,

Vs. State of Punjab and Others, when, on behalf of the

petitioners in that case, it was argued that the petitioners of

that case belong to B.Ed as well as Bridge course qualified, and

they were never non-suited in any of the earlier

judgments/orders passed by this Court.

19. In fact, in the case of Devesh Sharma (supra),

the notification dated 28.06.2018 of the NCTE was quashed by

the Hon'ble Rajasthan High Court, and this was upheld by the

Hon'ble Supreme Court. The sole issue was with regard to the

qualification of Basic School Teachers. The notification dated

28.06.2018 of the NCTE had made such candidates eligible for

appointment to the primary school, who were B.Ed qualified

and had undergone six months' Bridge course in elementary

education recognized by NCTE. This notification is reproduced

by the Hon'ble Supreme Court in Para 51 in the case of Devesh

Sharma (supra). In Para 32 of the judgment in the case of

Devesh Sharma (supra), the Hon'ble Supreme Court has

observed that, "A person who has a BEd qualification has

been trained to impart teaching to secondary and higher

secondary level of students. He is not expected to impart

training to primary level students." Further, in Para 37, the

Hon'ble Supreme Court has categorically held that, "Diploma in

Elementary Education (DElEd) and not BEd, is the proper

qualification in Primary Schools." In Para 37, 41 and 42 of the

judgment in the case of Devesh Sharma (supra), the Hon'ble

Supreme Court observed as follows:-

"37. Moreover, the inclusion of BEd candidates for primary classes is in the teeth of several decisions of this Court, as this Court has consistently held that Diploma in Elementary Education (DElEd) and not BEd, is the proper qualification in Primary Schools."

"41. BEd is not a qualification for teachers at Primary level of schooling. The pedagogical skills and training required from a teacher at Primary level is not expected from a BEd trained teacher. They are trained to teach classes at higher level, post primary, secondary and above. For Primary level i.e. Class I to Class V the training is DElEd or what is known as Diploma in Elementary Education. It is a DElEd training course which is designed and structured to impart skills in a teacher who is to teach Primary level of students."

"42. Therefore, by implication the inclusion of BEd as a qualification amounts to lowering down of the "quality" of education at Primary level. "Quality" of education which was such an important component of the entire elementary education movement in this country, which we have discussed in the preceding paragraphs of this order."

20. After discussing the eligibility of B.Ed qualified

candidates for appointment in Assistant Teacher (Primary)

School, in Para 61 and 63 of the judgment in the case of Devesh

Sharma (supra), the Hon'ble Supreme Court observed as

follows:-

"61. Unlike Diploma in Elementary Education (DElEd), BEd does not equip a teacher to teach at primary level. This fact is implicitly recognised in the Notification as well (Notification dated 28-6-2018), which still requires a person, who is appointed as a teacher with BEd qualification to "mandatorily undergo a six-month Bridge Course in Elementary Education". This defeats the very logic of including BEd as a qualification, as the very notification which pushes for the inclusion of BEd, also recognises its inherent pedagogical weakness in its relation to primary classes. It is to cover this defect, that all such candidates, must undergo a mandatory six months' Bridge Course in Elementary Education! The irony here is that all this is being done when the State of Rajasthan already has more than the required number of Diploma qualified candidates available. This is besides the fact that there is presently no such "bridge course"

available; at least there was none till the disposal of the petition by the Rajasthan High Court."

"63. In our considered opinion, therefore, NCTE was not justified in including BEd as a qualification for appointment to the post of primary school teacher (Level

1), a qualification it had so far consciously kept out of the eligibility requirement. The Rajasthan High Court by way of the impugned judgment Rajendra Singh Chotiya v. NCTE, 2021 SCC OnLine Raj 4372, had rightly struck down the Notification dated 28-6-2018, on the following grounds :

......................................................................................... ......................................................................................... ...................................................................................."

21. Admittedly, the petitioners were not working in

any government school as an Assistant Teacher (Primary)

School, when initially the judgment was given in the case of

Devesh Sharma (supra), by the Hon'ble Supreme Court.

22. In fact, in the case of Devesh Sharma (supra),

the only issue before the Hon'ble Supreme Court was as to

whether a B.Ed qualified candidate, who had undergone six

months' Bridge course, is eligible for appointment as Assistant

Teacher (Primary) School, and the Hon'ble Supreme Court

answered it that such candidate is not qualified to be appointed

as an Assistant Teacher (Primary) School. Therefore, there is no

reason to grant interim relief to the petitioners. Accordingly,

the interim relief applications are rejected.

(Alok Mahra, J.)                                           (Ravindra Maithani, J.)
                                02.12.2025

Ravi Bisht
 

 
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