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

State of U.P. & ANR. Etc. Vs. Anand Kumar Yadav & Ors. Etc. [25th July, 2017]
2017 Latest Caselaw 501 SC

Citation : 2017 Latest Caselaw 501 SC
Judgement Date : Jul/2017

    

State of Uttar Pradesh & ANR. Etc. Vs. Anand Kumar Yadav & Ors. Etc.

[Civil Appeal No.9529 of 2017 arising out of Special Leave Petition (Civil) No. 32599 of 2015]

[Civil Appeal Nos.9531-9542 of 2017 arising out of Special Leave Petition (Civil) Nos. 33328-33339 of 2015]

[Civil Appeal No.9544 of 2017 arising out of Special Leave Petition (Civil) No. 36019 of 2015]

[Civil Appeal No.9545 of 2017 arising out of Special Leave Petition (Civil) No.19097 of 2017 arising out of Special Leave Petition (Civil) ......CC No.1621 of 2016]

[Civil Appeal No.9557 of 2017 arising out of Special Leave Petition (Civil) No. 34093 of 2015]

[Civil Appeal No.9576 of 2017 arising out of Special Leave Petition (Civil) No. 36016 of 2015]

[Civil Appeal No.9571 of 2017 arising out of Special Leave Petition (Civil) No. 36033 of 2015]

[Civil Appeal No.9574 of 2017 arising out of Special Leave Petition (Civil) No. 36009 of 2015]

[Civil Appeal No.9575 of 2017 arising out of Special Leave Petition (Civil) No. 36031 of 2015]

[Civil Appeal No.9573 of 2017 arising out of Special Leave Petition (Civil) No. 36032 of 2015]

[Civil Appeal No.9572 of 2017 arising out of Special Leave Petition (Civil) No. 36007 of 2015]

[Civil Appeal No.9584 of 2017 arising out of Special Leave Petition (Civil) No. 36014 of 2015]

[Civil Appeal No.9581 of 2017 arising out of Special Leave Petition (Civil) No. 33235 of 2015]

[Civil Appeal No.9570 of 2017 arising out of Special Leave Petition (Civil) No. 36015 of 2015]

[Civil Appeal No.9569 of 2017 arising out of Special Leave Petition (Civil) No. 36006 of 2015]

[Civil Appeal No.9577 of 2017 arising out of Special Leave Petition (Civil) No. 36003 of 2015]

[Civil Appeal No.9583 of 2017 arising out of Special Leave Petition (Civil) No. 36012 of 2015]

[Civil Appeal No.9585 of 2017 arising out of Special Leave Petition (Civil) No. 36021 of 2015]

[Civil Appeal No.9580 of 2017 arising out of Special Leave Petition (Civil) No. 36025 of 2015]

[Civil Appeal No.9582 of 2017 arising out of Special Leave Petition (Civil) No. 36020 of 2015]

[Civil Appeal Nos.9586-9587 of 2017 arising out of Special Leave Petition (Civil) Nos. 36262-36263 of 2015]

[Civil Appeal No.9578 of 2017 arising out of Special Leave Petition (Civil) No. 36028 of 2015]

[Civil Appeal No.9605 of 2017 arising out of Special Leave Petition (Civil) No. 36024 of 2015]

[Civil Appeal No.9579 of 2017 arising out of Special Leave Petition (Civil) No. 35999 of 2015]

[Civil Appeal No.9588 of 2017 arising out of Special Leave Petition (Civil) No. 16169 of 2016]

[Civil Appeal No.9636 of 2017 arising out of Special Leave Petition (Civil) No.19101 of 2017 arising out of Special Leave Petition (Civil) ......CC No.21726 of 2015]

[Civil Appeal No.9589 of 2017 arising out of Special Leave Petition (Civil) No. 4515 of 2016]

[Civil Appeal No.9696 of 2017 arising out of Special Leave Petition (Civil) No.19103 of 2017(Arising Out of Special Leave Petition (Civil) ......CC No.21689 of 2015]

[Civil Appeal No.9744 of 2017 arising out of Special Leave Petition (Civil) No. 7131 of 2016]

[Civil Appeal Nos.9697-9698 of 2017 arising out of Special Leave Petition (Civil) Nos...19110-19111 of 2017 arising out of Special Leave Petition (Civil) ......CC Nos. 2397-2398 of 2016]

[Writ Petition (Civil) No. 75 of 2016]

[Writ Petition (Civil) No. 112 of 2016]

[Civil Appeal No.9699 of 2017 arising out of Special Leave Petition (Civil) No.19113 of 2017 arising out of Special Leave Petition (Civil) ......CC No. 2678 of 2016]

[Civil Appeal No.9606 of 2017 arising out of Special Leave Petition (Civil) No. 6858 of 2016)

[Writ Petition (Civil) No. 109 of 2016]

[Civil Appeal Nos.9712-9714 of 2017 arising out of Special Leave Petition (Civil) Nos. 5137-5139 of 2016) Writ Petition (Civil) No. 99 of 2016]

[Civil Appeal No.9717 of 2017 arising out of Special Leave Petition (Civil) No.19122 of 2017 arising out of Special Leave Petition (Civil) .....CC No. 3431 of 2016]

[Civil Appeal No.9721 of 2017 arising out of Special Leave Petition (Civil) No.19125 of 2017 arising out of Special Leave Petition (Civil) .....CC No. 3304 of 2016]

[Civil Appeal No.9722 of 2017 arising out of Special Leave Petition (Civil) No.19130 of 2017 arising out of Special Leave Petition (Civil) .....CC No. 3498 of 2016]

[Writ Petition (Civil) No. 104 of 2016]

[Writ Petition (Civil) No. 121 of 2016]

[Civil Appeal No.9723 of 2017 arising out of Special Leave Petition (Civil) No.19135 of 2017 arising out of Special Leave Petition (Civil) .....CC No. 3574 of 2016]

[Writ Petition (Civil) No. 102 of 2016]

[Civil Appeal Nos.9724-9727 of 2017 5 arising out of Special Leave Petition (Civil) Nos. 10228-10231 of 2016]

[Civil Appeal Nos.9728-9731 of 2017 arising out of Special Leave Petition (Civil) Nos. 8511-8514 of 2016]

[Civil Appeal Nos.9733-9736 of 2017 arising out of Special Leave Petition (Civil) No.19138-19141 of 2017 arising out of Special Leave Petition (Civil) .....Cc Nos. 5273-5276 of 2016]

[Civil Appeal Nos.9756-9759 of 2017 arising out of Special Leave Petition (Civil) Nos. 20444-20447 of 2016]

[Civil Appeal Nos.9737-9739 of 2017 arising out of Special Leave Petition (Civil) Nos.19143-19145 of 2017 arising out of Special Leave Petition (Civil) .....Cc Nos. 5270-5272 of 2016]

[Civil Appeal Nos.9740-9743 of 2017 arising out of Special Leave Petition (Civil) Nos. 10224-10227 of 2016]

[Civil Appeal No.9745 of 2017 arising out of Special Leave Petition (Civil) No.19147 of 2017 arising out of Special Leave Petition (Civil) .....CC No. 19839 of 2016]

[Writ Petition (Civil) No. 120 of 2016]

[Writ Petition (Civil) No. 124 of 2016]

[Writ Petition (Civil) No. 149 of 2016]

[Civil Appeal Nos.9746-9747 of 2017 arising out of Special Leave Petition (Civil) Nos. 19837-19838 of 2016]

[Writ Petition (Civil) No. 188 of 2016]

[Writ Petition (Civil) No. 158 of 2016]

[Writ Petition (Civil) No. 176 of 2016]

[Writ Petition (Civil) No. 215 of 2016]

[Writ Petition (Civil) No. 206 of 2016]

[Civil Appeal No.9748 of 2017 arising out of Special Leave Petition (Civil) No.19148 of 2017 arising out of Special Leave Petition (Civil) .....CC No. 9624 of 2016]

[Writ Petition (Civil) No. 244 of 2016]

[Civil Appeal No.9749 of 2017 arising out of Special Leave Petition (Civil) No.19155 of 2017 arising out of Special Leave Petition (Civil) .....CC No. 10257 of 2016]

[Writ Petition (Civil) No. 276 of 2016]

[Writ Petition (Civil) No. 287 of 2016]

[Civil Appeal No.9751 of 2017 arising out of Special Leave Petition (Civil) No.19156 of 2017 arising out of Special Leave Petition (Civil) .....CC No. 14277 of 2016]

[Contempt Petition (Civil) No. 453 of 2016]

[Civil Appeal Nos. 4347-4375 of 2014]

[Writ Petition (Civil) No. 605 of 2016 Civil Appeal No.9752 of 2017 arising out of Special Leave Petition (Civil) No.19158 of 2017 arising out of Special Leave Petition (Civil) .....CC No. 14057 of 2016]

[Civil Appeal No.9753 of 2017 arising out of Special Leave Petition (Civil) No.19159 of 2017 arising out of Special Leave Petition (Civil) .....CC No. 14058 of 2016]

[Civil Appeal No.9754 of 2017 arising out of Special Leave Petition (Civil) No.19160 of 2017 arising out of Special Leave Petition (Civil) .....CC No. 15298 of 2016]

[Civil Appeal No.9755 of 2017 arising out of Special Leave Petition (Civil) No.19161 of 2017] arising out of Special Leave Petition (Civil) .....CC No. 15910 of 2016]

[Writ Petition (Civil) No. 826 of 2016]

[Contempt Petition (Civil) No. 781 of 2016]

[Civil Appeal Nos. 4347-4375 of 2014]

[Writ Petition (Civil) No. 915 of 2016]

[Contempt Petition (Civil) No. 928 of 2017]

[Writ Petition (Civil) No. 167 of 2015]

Adarsh Kumar Goel, J.

1. Leave granted.

This batch of cases arises out of judgment of the Allahabad High Court dated 12th September, 2015 in Writ Appeal No. 34833 of 20151 and connected matters. The High Court allowed the batch of writ petitions and directed as follows:

"(i) The amendment made by the State Government by its notification dated 30 May 2014 introducing the provision of Rule 16-A in the Uttar Pradesh Right of Children to Free and Compulsory Education Rules, 2011 by the Uttar Pradesh Right of Children to Free and Compulsory Education (First Amendment) Rules 2014 is held to be arbitrary and ultra vires and is quashed and set aside;

(ii) The Uttar Pradesh Basic Education (Teachers) Service (Nineteenth Amendment) Rules 2014, insofar as they prescribe as a source of recruitment in Rule 5(2) the appointment of Shiksha Mitras; the academic qualifications for the recruitment of Shiksha Mitras in Rule 8(2)(c) and for the absorption of Shiksha Mitras as Assistant Teachers in junior basic schools under Rule 14(6) are set aside as being unconstitutional and ultra vires; and

(iii) All consequential executive orders of the State Government providing for the absorption of Shiksha Mitras into the regular service of the State as Assistant Teachers shall stand quashed and set aside." (2015) ILR All 1108 : (2015) 8 ADJ 338 Anand Kumar Yadav vs. UOI 9 2. Main question for consideration is whether it is permissible to appoint teachers for basic education who do not have the requisite statutory qualifications?

FACTS:

3.1 Brief factual matrix may be noted. U.P. Basic Education Act, 1972 (the 1972, Act) was enacted to regulate and control basic education in the State of U.P. Section 19 of the 1972, Act authorizes the State Government to make rules to carry out the purpose of the Act. U.P. Basic Education (Teachers) Service Rules, 1981 (1981 Rules) lay down sources of recruitment and qualification for appointment of teachers.

The National Council for Teachers' Education Act, 1993 (NCTE Act) was enacted by Parliament for planned and coordinated development for teacher education system. The Right of Children to Free and Compulsory Education Act, 2009 (RTE Act, 2009) was enacted by the Parliament for free and compulsory education to all children of the age of 6 to 14 years. Section 23 provides for qualification for appointment of teachers. The NCTE was designated as authority under Section 23(1) to lay down the qualifications for appointment of teachers.

3.2 The NCTE issued notification dated 23rd August, 2010 laying down such qualifications. With regard to teachers appointed prior to the said notification, it was stated that they were required to have qualifications in terms of the National Council for Teacher Education (Determination of Minimum Qualifications for Recruitment of Teachers in Schools) Regulations, 2001 (the 2001 Regulations), if the teachers were appointed on or after 3rd September, 2001 subject to their undergoing NCTE recognized six months special programme in certain situations.

Teachers appointed before 3rd September, 2001 were required to have qualifications as per the prevalent recruitment rules. One of the requirements under the said notification is the requirement of passing Teachers Eligibility Test (TET). However, by letter dated 8th November, 2010, the Central Government sought proposals for relaxation under Section 23 (2) of the RTE Act which was followed by the relaxation Order dated 10th September, 2012 for certain categories of persons which was to operate till 31st March, 2014. Vide letter of the NCTE dated 14th January, 2011, the NCTE accepted the proposal of the State of Uttar Pradesh for training of untrained graduate Shiksha Mitras by open and distance learning 11 but it was made clear that no appointment of untrained teachers was permitted.

3.3 In exercise of powers under the RTE Act, 2009, the RTE Rules, 2010 were framed by the Central Government. At the same time, the State of U.P. also purported to frame rules called U.P. RTE Rules, 2011.

3.4 Reference may now be made to the scheme under which the Shiksha Mitras were recruited. On 26th May, 1999, a Government Order was issued by the State of U.P. for engagement of Shiksha Mitras(Para-Teacher). The purported object of the Order was to provide universal primary education and for maintenance of teachers student ratio in primary schools by hiring persons who were not duly qualified at lesser cost as against the prescribed salary of a qualified teacher.

The Government Order (G.O.) stated that upto the limit of 10,000, Shiksha Mitras could be contracted for academic session 1999-2000 at honourarium of Rs.1450 per month. The salient aspects of the scheme as summed up in the impugned judgment of the High Court from the said G.O. were:-

"(i) The appointment of Shiksha Mitras was to be against the payment of an honorarium;

(ii) The appointment was to be for a period of eleven months renewable for satisfactory performance;

(iii) The educational qualifications would be of the intermediate level;

(iv) The unit of selection would be the village where the school is situated and in the event that a qualified candidate was not available in the village, the unit could be extended to the jurisdiction of the Nyay Panchayat;

(v) The services of a Shiksha Mitra could be terminated for want of satisfactory performance;

(vi) Selection was to be made at the village level by the Village Education Committee; and

(vii) The scheme envisaged the constitution, at the district level, of a Committee presided over by the District Magistrate and consisting, inter alia, of the Panchayat Raj Officer and the District Basic Education Officer among other members to oversee implementation."

3.5. Further G.O.s were issued by the State of U.P. including G.O. dated 1st July, 2001 expanding the scheme and clarifying that the Scheme was not for employment in a regular service but to provide opportunity to the rural youth to render community service.

3.6 Even though vide Notification dated 23rd August, 2010, minimum statutory qualification was laid down by the NCTE, the issue for relaxation under Section 23(2) of the RTE Act was taken up by the Union Government for relaxation for the limited interim statutory period and if a particular State did not have adequate institutions for teachers training or did not have the adequate number of candidates during the period.

The State Government, in response to the letter of the Central Government, responded by stating that it had appointed Shiksha Mitras on contractual basis who were required to be given teachers training. The Central Government issued an Order for relaxation under Section 23(2) subject to certain conditions for the period upto 31st March, 2014.

3.7 The State Government submitted a revised proposal dated 3rd January, 2011 envisaging giving of training to the shiksha Mitras which was accepted by the Central Government in terms of the letter dated 14th January, 2011 for two years diploma in elementary education through open and distance learning mode with a clear understanding that no untrained teachers will be appointed.

3.8 Finally, the State of U.P. took following steps which were subject matter of challenge before the High Court:

A. Notification dated 30th May, 2014 amending U.P. RTE Rules introducing Rule 16-A authorizing the State Government to relax minimum educational qualifications for appointment of Assistant Teachers in Junior Basic Schools.

B. Notification dated 30th May, 2014, amending the 1981 Rules:- Rule 8 laid down revised qualifications for appointment of Assistant Master and Assistant Mistress of Junior Basic Schools which qualifications are different from the statutory qualifications under Section 23 of the RTE Act. Rule 5 was amended to add Shiksha Mitras as source for recruitment of teachers in addition to the existing source of direct recruitment in accordance with the existing rules. Rule 14 was also amended to enable Shiksha Mitras to be appointed as teachers against substantive posts without having the qualifications prescribed under Section 23 of the RTE Act.

C. G.O. dated 19th June, 2013 was issued giving permission for appointment of Shiksha Mitras on the post of Assistant Teachers in 15 primary schools without having the eligibility and qualifications in terms of RTE Act, 2009. A time table was laid down for absorption of Shiksha Mitras as Assistant Teachers.

D. The consequential executive orders were issued for absorption of 1,24,000 graduate Shiksha Mitras and 46,000 intermediate Shiksha Mitras.

4. From the above resume of facts, following points are clear :

(i) Shiksha Mitras were appointed on contractual basis to enable the rural youth to render community service on honorarium which was less than the pay scale of teachers.

(ii) They were not required to have the statutory qualifications for appointment of teachers.

(iii) The impugned notifications and the G.O. of the U.P. Government to regularize and appoint Shiksha Mitras as teachers in regular pay scale do not conform to the statutory requirement of qualifications for appointment of teachers in terms of Notification dated 23rd August, 2010.

(iv) Relaxation provisions under Section 23(2) could neither apply forever nor could apply to Shiksha Mitras who were not appointed as teachers in terms of statutory qualifications and on pay scale of teachers.

(v) Training undergone by them in terms of proposal of the State Government is not a substitute for the statutory qualifications as per mandate of Section 23 of the RTE Act.

(vi) Regularization was not on posts on which the Shiksha Mitras were appointed and were working but on the post of teachers on which neither they were initially appointed nor they were qualified.

The Statutory provisions and relevant documents

5. Significant provisions/ notifications to which reference is necessary are as follows:

(i) Section 23 of the RTE Act

"23. Qualifications for appointment and terms and conditions of service of teachers.-

(1) Any person possessing such minimum qualifications, as laid down by an academic authority, authorised by the Central Government, by notification, shall be eligible for appointment as a teacher.

(2) Where a State does not have adequate institutions offering courses or training in teacher education, or teachers possessing minimum qualifications as laid down under sub-section (1) are not available in sufficient numbers, the Central Government may, if it deems necessary, by notification, relax the minimum qualifications required for appointment as a teacher, for such period, not exceeding five years, as may be specified in that notification:

Provided that a teacher who, at the commencement of this Act, does not possess minimum qualifications as laid down under sub-section (1), shall acquire such minimum qualifications within a period of five years. ... ... ... ... ..."

(ii) Notification dated 23rd August, 2010 under Section 23(1) of the RTE Act :

"Notification dated 23 rd August, 2010

National Council for Teacher Education Notification

New Delhi, The 23rd August, 2010

F. No. 61-03/20/2010/NCTE/(N & S).-In exercise of the powers conferred by Sub-section (1) of Section 23 of the Right of Children to Free and Compulsory Education Act, 2009 (35 of 2009), and in pursuance of Notification No. S.O. 750(E) : MANU/HRDT/0013/2010 dated 31st March, 2010 issued by the Department of School Education and Literacy, Ministry of Human Resource Development, Government of India, the National Council for Teacher Education (NCTE) hereby lays down the following minimum qualifications for a person to be eligible for appointment as a teacher in class I to VIII in a school referred to in clause (n) of Section 2 of the Right of Children to Free and Compulsory Education Act, 2009, with effect from the date of this notification:-

1. Minimum Qualifications:-

(i) CLASSES I-V

(a) Senior Secondary (or its equivalent) with at least 50% marks and 2 year Diploma in Elementary Education (by whatever name known)

OR

Senior Secondary (or its equivalent) with at least 45% marks and 2 year Diploma in Elementary Education (by whatever name known), in accordance with the NCTE (Recognition Norms and Procedure), Regulations 2002.

OR

Senior Secondary (or its equivalent) with at least 50% marks and 4 year Bachelor of Elementary Education (B.El.Ed.)

OR

Senior Secondary (or its equivalent) with at least 50% marks and 2 year Diploma in Education (Special Education)

AND

(b) Pass in the Teacher Eligibility Text (TET), to be conducted by the appropriate Government in accordance with the Guidelines framed by the NCTE for the purpose.

(ii) Classes VI-VIII

(a) B.A/B.Sc. and 2 year Diploma in Elementary Education (by whatever name known) OR 19 B.A/B.Sc. with at least 50% marks and 1 year Bachelor in Education (B.Ed.)

OR

B.A/B.Sc. with at least 45% marks and 1 year Bachelor in Education (B.Ed.), in accordance with the NCTE (Recognition Norms and Procedure) Regulations issued from time to time in this regard.

OR

Senior Secondary (or its equivalent) with at least 50% marks and 4 year Bachelor in Elementary Education (B.El.Ed.)

OR

Senior Secondary (or its equivalent) with at least 50% marks and 4 year BA/B.Sc. Ed or B.A.Ed./B.Sc. Ed. OR B.A./B.Sc. with at least 50% marks and 1 year B.Ed. (Special Education)

AND

(b) Pass in the Teacher Eligibility Text (TET), to be conducted by the appropriate Government in accordance with the Guidelines framed by the NCTE for the purpose.

2. Diploma/Degree Course in Teacher Education:- For the purposes of this Notification, a diploma/degree course in teacher education recognized by the National Council for Teacher Education (NCTE) only shall be considered. However, in case of Diploma in Education 20 (Special Education) and B.Ed (Special Education), a course recognized by the Rehabilitation Council of India (RCI) only shall be considered.

3. Training to be undergone:-

A person-

(a) with B.A/B.Sc. with at least 50% marks and B.Ed. qualification shall also be eligible for appointment for class I to V upto 1st January, 2012, provided he undergoes, after appointment, an NCTE recognized 6 month special programme in Elementary Education.

(b) with D.Ed. (Special Education) or B.Ed. (Special Education) qualification shall undergo, after appointment, an NCTE recognized 6 month special programme in Elementary Education."

(iii) Extract from NCTE Regulations, 2001 laying down qualifications for recruitment of teachers:-

III. Elementary

(a) Primary

(i) Senior Secondary School certificate of Intermediate or its equivalent; and

(ii) Diploma or certificate in basic teachers training of a duration of not less than two years.

OR

Bachelor of Elementary Education (B EI Ed)

(b) Upper Primary (Middle school section)

(i) Senior Secondary School certificate or Intermediate or its equivalent; and

(ii) Diploma or certificate in elementary teachers training of a duration of not less than two years.

OR

Bachelor of Elementary Education (B EI Ed)

OR

Graduate with Bachelor of Education (B Ed) or its equivalent."

(iv) Appendix-9 laying down norms and standards for diploma in elementary education through open and distance learning:-

"Preamble.-

(i) The elementary teacher education programme through Open and Distance Learning System is intended primarily for upgrading the professional competence of working teachers in the elementary schools (primary and upper primary/middle). It also envisages bringing into its fold those teachers who have entered the profession without formal teacher training.

(ii) The NCTE accepts open and distance learning (ODL) system as a useful and viable mode for the training of teachers presently serving in the elementary schools. This mode is useful for providing additional education support to the teachers and several other educational functionaries working in the school system."

(v) Letter of the Central Government 8th November, 2010 for relaxation of norms fixed by NCTE :

"3. In order to enable the Central Government to provide relaxation under sub-section (2) of section 23 to a State, it is considered necessary to obtain relevant information from the State Government relating to demand of teachers and availability/ supply of qualified persons who are eligible for appointment as a teacher. Accordingly, a State Government, which intends to seek relaxation under the said sub-section would be required to make a request to the Central Government by providing the following information:

(a) Quantitative information as per the format prescribed in the Annexure to the Guideline.

(b) Nature of relaxation sought, separately for classes I to V and VI to VIII, along with justification;

(c) The time period for which relaxation is sought;

(d) The manner in which and the time period within which the State Government would enable teachers, appointed with relaxed qualification, to acquire the prescribed qualification;

(e) The manner in which and the time period within which the State Government would enable existing teachers, not possessing the prescribed qualification, to acquire the prescribed qualification. Reference in this regard is invited to para 4 of the aforementioned Notification of the NCTE;

(f) Any other information the State Government may like to furnish in support of its request for seeking relaxation under section 23(2).

4. The condition of passing TET will be relaxed by the Central Government.

5. The Central Government will examine the request of the State Government based on the proposal submitted by the State Government and additional information which the Central Government may request the State Government to furnish, take a decision to issue Notification under section 23(2) of the Act. Only after the Notification is issued would the State Government or a local authority or any aided/ unaided school in the State appoint teachers with the relaxed qualification in accordance with 23 terms and condition mentioned in the said Notification?"

(vi) Rule 5 of the 1981 Rules as amended on 30th May, 2014 :

"5. Sources of recruitment--The mode of recruitment to the various categories of posts mentioned below shall be as follows:

(a) (i) Mistresses of Nursery School

By direct recruitment as provided in rules 14 and 15;

(ii) Assistant Masters and Assistant Mistresses of Junior Basic Schools

By direct recruitment as provided in rules 14 and 15;

or

By appointment of such Shiksha Mitras as are engaged as Shiksha Mitra and working as such on the date of commencement of the Uttar Pradesh Basic Education (Teachers) (Nineteenth Amendment) Rules, 2014.*

(vii) Amendment to Rule 8 of the 1981 Rules in terms of the Notification dated 30th May, 2014 defining qualification for eligibility for appointment of a teacher:

(ii) Assistant Master and Assistant Mistresses of Junior Basic Schools

(ii)(a) Bachelors degree from a University established by law in India or a degree recognized by the Government equivalent thereto together with any other training course recognized by the Government as equivalent thereto together with the training qualification consisting of a Basic Teacher's Certificate (BTC), two years BTC (Urdu), Vishisht BTC and teacher eligibility test passed, conducted by the Government or by the Government of India;

 

(b) A Trainee Teacher who has completed successfully six months special training programme in elementary education recognized by NCTE;

(c) A Shiksha Mitra who possessed Bachelors degree from a University established by law in India or a degree recognized by the Government equivalent thereto and has completed successfully two years distant learning BTC course or Basic Teacher's Certificate (BTC), Basic Teacher's Certificate (BTC) (Urdu) or Vashist BTC conducted by the State Council of Educational Research and training (SCERT).

(emphasis supplied)

(viii) Rule 14 (6)(a) of the 1981 Rules as amended on 30th May, 2014 :

"14(6)(a) The Shiksha Mitra after obtaining the certificate of successful completion of two years distant BTC course or Basic Teacher's Certificate (BTC), Basic Teacher's Certificate (BTC) (Urdu) or Vishisht BTC conducted by State Council of Educational Research and Training (SCERT) shall be appointed as assistant teachers in junior basic schools against substantive post.

To appoint the Shiksha Mitras as assistant teachers 25 in junior basic schools, the appointing authority shall determine the number of vacancies including the number of vacancies to be reserved for candidates belonging to the Scheduled Castes, the Scheduled Tribes, Other Backward Classes and other categories under Rule 9."

(ix) Rule 16-A introduced into the U.P. RTE Rules, 2011 on 30th May, 2014:

"16-A. Notwithstanding anything contained in rules 15 and 16, the State Government may, in order to implement the provisions of the Act, by order make provisions for relaxation of minimum educational qualification for appointment of such Shiksha Mitras as Assistant Teachers in Junior Basic Schools as are considered otherwise eligible."

(x) Government Order dated 19th June, 2014 :

"2. In reference to the above subject I have been directed to say that the permission for appointment of Shiksha Mitra's on the post of assistant teacher in primary schools by the U.P. Basic Education Board is being given as follows:

1. Eligibility- those Shiksha Mitra who have been working in Junior Basic Schools run by the U.P. Basic Education Board prior to the framing of U.P. Right of Children to Free and Compulsory Education Rules 2011.

2. Age- the minimum age limit will be sixty years for the Shiksha Mitra's to be appointed on the post of Assitant Teacher.

3. Educational Qualification- those Shiksha Mitras who have graduation degree through a University established under a law or its equivalent and also have passed B.T.C. two years course through ODL System under State Council for Education, Research and Training, B.T.C. (Urdu), Special B.T.C. 26

4. Selection Process- A. Shiksha Mitras who have passed B.T.C. two years course through ODL System under State Council for Education, Research and Training, B.T.C. (Urdu), Special B.T.C. and after obtaining its certificate they will be given substantive appointment on the post of assistant teacher in junior basic school run by the U.P. Basic Shiksha Parishad.

In order to give them the substantive appointment on the post of assistant teacher in junior basic school run by the U.P. Basic Shiksha Parishad, the appointing authority will determine the number of vacancy and shall also consider the grant of reservation to schedule caste, schedule tribe and other backward classes as per rule 9 of the U.P. Basic (Teacher) Service Rules, 1981.

B. The appointing authority shall prepare a list under Rule 9(2)(c) of those shikshamitras who are eligible for appointment.

C. The list which has been prepared for appointment on the post of assistant teacher for junior basic shool shallbe arrange din the ascending order of the Date of Birth meaning a candidate who is elder in age will be placed higher. If the date of birth of two Shiksha Mitras is common then their name shall be arranged in accordance with alphabetical order (English)

D. Shiksha Mitra will not be considered to be eligible for substantive appointment on the post of Assistant teacher in junior basic school unless his name is included in the abovementioned list.

E. A list prepared by the appointing authority under Cl. (C) above shall be forwarded to a selection committee constituted under Rule 16 of the U.P. basic education (teachers) Service Rules, 1981 which shall be as follows:-

(A)

Principal, District Institute of education and training

Chairman

(B)

District basic education officer

Member/ Secretary

(C)

Principal of Govt. Girls Inter College situated at district headquarter

Member

(D)

An expert in Hindi, Urdu or other languages appointed by the District Magistrate

Member

Note:- If the selection committee constituted in the manner as stated above does not include a person belonging to Schedule caste, Schedule Tribe, OBC then the district magistrate shall appoint any officer of the district belonging to above caste as a member of the selection committee.

F. The selection committee shall after going through the list prepared under clause (C) and after verifying the educational and training certificates of the Shiksha Mitras shall after its due approval forward the same to the appointing authority.

G. The appointing authority shall issue the appointment order in accordance with Rule 20 of the U.P. Basic Education (teachers) Service Rules, 1981 meaning all appointments made under these rules shall be given posting through written orders in accordance with U.P. Basic Education (teacher) posting rules, 2008 (as amended).

(5) Time table for absorption of trained and eligible Shikshamitras on the post of assistance teacher in first phase.

1- To make available the list of candidates to District Basic Education Officer who have qualified two years BTC training through distance mode from District Institute of Education and Training

Till 30 June, 2014

2- Publication of the advertisement by the Within one 28 District Basic Education officer for the counseling of Shiksha Mitras including the name, date of counselling and place of counselling.

week of the receipt of the list.

3- Participation of the Shiksha Mitras in the counselling with their educational/ training certificates and residence/ caste certificates.

From 10 July, 2014 to 22 July, 2014

4- Process of Approval of the selection list by Selection Committee

Till 25th July, 2014

5- Process of issuance of appointment letter

Till 31.07.2014

3. Therefore it is requested to ensure the appointments of the Shiksha Mitras in primary schools run by U.P. Basic Education Board in accordance with the determined conditions and the time table."

Proceedings before the High Court

6. Batch of Writ Petitions were filed before the High Court by persons who claimed to be eligible for appointment and whose chances were affected by filling up of vacancies of teachers by regularizing the Shiksha Mitras against the said vacancies, praying as under:

"(a) A writ, order or direction in the nature of certiorari quashing the notifications dated 30.5.14 issued by the State Government notifying the U.P. Right of Children to Free and Compulsory Education (First Amendment) Rules 2014 and U.P. Baisic Shiksha Adhyapak Seva (19th Sansodhan) Niyamawali 2014 (Annexure Nos.22A & 22B);

(b) A writ, order of direction in the nature of certiorari quashing the Government Orders dated 7.2.13 and 16.6.14 (Annexure Nos.21 & 23)

(c) A writ, order or direction of a suitable nature restraining the respondents from taking any action on the basis of the impugned notifications/ Government Orders;

(d) Any other writ, order or direction as this Hon'ble Court may deem fit and proper in the circumstances of the case; and

(e) Award cost of the petition to be paid to the petitioners."

7. Case set out in the petition was that in view of Notification issued by the NCTE 23rd August, 2010 laying down minimum qualification for appointment of Assistant Teacher for classes I to VIII, the decision of the U.P. Government dated 19th June, 2014 and amendments made by the U.P Government on 30th May, 2014 were in conflict with the Notification issued by the NCTE on 23rd August, 2010 and could not, thus, be justified. The TET being a mandatory qualification, the State Government could not make any appointment to the post of teacher without the said qualification.

The appointments did not fall under the relaxation clause being post 23rd August, 2010 notification and being not covered by the conditions for relaxation. The 1981 Rules of the 30 State could not incorporate a provision for absorption of Shiksha Mitras in violation of law laid down by this Court in State of Karnataka versus Uma Devi 2 as their appointment was de hors the 1981 Rules, having not been made after following the rules for appointment of teachers.

It was also submitted that the nature of appointment of Shiksha Mitras was contractual to enable them to render community service and not in terms of prescribed qualifications for appointment of teachers. Training by open and distance learning mode was relevant only for teachers validly appointed and not for contractual employees appointed de hors the rules. Moreover, 46,000 Shiksha Mitras were not even graduates which was a condition for approval by the NCTE in its letter dated 14th January, 2011.

There could be no permanent exemption from TET and relaxation could only be for a limited period. Relaxation could be only for teachers already appointed and not for Shiksha Mitras. On the date of regular appointment in terms of the G.O., the Shiksha Mitras did not have the requisite statutory qualifications under Section 23 of the RTE Act.

8. The Writ Petitions were opposed by the State Government and the Shiksha Mitras by stating that the Scheme of the Shiksha Mitras was to meet a situation where sufficient trained teachers were not available while the constitutional mandate of imparting elementary education was to be fulfilled. The Shiksha Mitras were also teachers and their appointments were made on recommendation of Village Education Committee which had a statutory status. They had undergone training as per Appendix-9 to the 2009 Regulation of the NCTE and having regard to the fact they worked for nearly 16 years, the State Government was justified in regularizing their services.

9. The Full Bench of the High Court considered the matter after framing following issues:

"(1) Whether the appointment of Shiksha Mitras in pursuance of the Government Order dated 26 May 1999 was of a statutory character;

(2) Whether the State Government did have the power, by virtue of Section 13(1) of the Basic Education Act 1972 and having due regard to the provisions of Entry 25 of the Concurrent List to the Seventh Schedule, to issue the Government Order dated 26 May 1999;

(3) Whether the Government Order dated 26 May 1999 can be regarded as a valid exercise of 32 power under Article 162 of the Constitution, where the Service Rules of 1981 were silent in regard to the appointment of untrained teachers;

(4) Whether the Village Education Committees had a statutory character by virtue of Section 11 of the U.P. Basic Education Act, 1972;

(5) Whether the appointment of Shiksha Mitras can be regarded as being made against substantive posts, since the number was determined in the ratio of students to teachers in the proportion of 1:40;

(6) Whether the permission granted by NCTE on 14 January 2011 is a valid permission under Section 16(3)(d) of the NCTE Act;

(7) Whether the petitioners could be regarded as being persons aggrieved to challenge the permission granted by NCTE;

(8) Whether the effort on the part of the State to grant training to untrained teachers can be regarded as a reasonable effort and not mala fide;

(9) Whether the appointment of Shiksha Mitras has been duly protected by the proviso to Section 12-A and could be validly brought into the regular cadre of Assistant Teachers by amendment of the Service Rules of 1981;

(10) Whether the power of NCTE to lay down minimum qualifications could only be exercised by framing Regulations under Section 32 of the NCTE Act; and

(11) Would the effect of the insertion of Section 12-A suspend the effect and operation of the notification dated 23 August 2010."

10. The findings of the High Court in brief are that having regard to the nature of appointment of Shiksha Mitras, they could not be treated as teachers in terms of 1981 Rules. They also did not have the qualifications prescribed under the said Rules in as much as on the date of appointment, they did not have graduate degree nor they had basic teachers' certificate as prescribed under the 1981 Rules. Reservation policy had also not been followed. No doubt they may have served the need of the hour, their regular appointment in violation of the requisite statutory qualification was illegal. Reference was made to earlier Full Bench judgment in Km Sandhya Singh versus State of Uttar Pradesh3 with regard to the nature of such appointments.

11. It was further held that Section 23(2) permitted relaxation of minimum qualification for appointment of teachers only for a limited period not exceeding five years and qualification for TET could not be relaxed as held by the Full Bench judgment of the High Court in Shiv Kumar Sharma versus State of Uttar Pradesh4 for post 23rd August, 2010 appointments. Nor pre 23rd August, 2010 appointments could be saved unless initial 3 2013 (7) ADJ 1 (FB) 4 2013 (6) ADJ 310 (FB) 34 appointments were to the post of teachers in terms of applicable rules as stated in the Notification dated 23rd August, 2010.

The amendments to the State RTE Rules, 2011 and the Service Rules of 1981 were in conflict with the mandate of Section 23(2) under which power to relax the minimum qualifications was vested only with the Central Government for a limited period. Moreover, the regularization of Shiksha Mitras as teachers was not permissible in view of the law laid down in Uma Devi (supra). The appointment of Shiksha Mitras was not as teachers nor it could be held to be merely irregular in absence of their minimum qualifications for the post of teachers which was a distinguishing feature rendering the judgments State of Karnataka versus M.L. Kesari and Amarendra Kumar Mohapatra versus State of Orissa6 inapplicable.

Rival Contentions:

12. We may now deal with the contentions raised before this Court in assailing the judgment of the High Court. Following are 5 (2010) 9 SCC 247 6 (2014) 4 SCC 583 35 the broad contentions of the appellants, the State of U.P. and the Shiksha Mitras;

(i) Free and compulsory education to children of the age of 6 to 14 is a fundamental right under Article 21A which was earlier a directive principle under Article 45 of the Constitution. For elementary education of children of this age, extremely learned teachers were not required nor are affordable. This is the reason that as against the requirement of 3 lakhs, the State of U.P. had about 1 lakh teachers. The Shiksha Mitras scheme was to achieve the object of education for all at less cost. The Shiksha Mitras were duly selected and had undergone training at district training institutes. Most of them were graduates and all of them were at least intermediate.

It was submitted that NCTE vide letter dated 26th October, 2015 clarified to the State Government that TET was applicable to teachers appointed after 25th August, 2010. Those appointed earlier and are in continuous service did not require the TET. It was also submitted that vide Notification dated 13th April, 2017, the Central Government had extended the time for acquiring minimum qualification upto 31st March, 2019 exercising its power under Section 23(2) of the Act in respect of the State of 36 Assam. Reference was also made to the Right of Children to Free and Compulsory Education (Amendment) Bill, 2017 (Bill No. 75 of 2017) whereby a proviso was to be added to Section 23(2) permitting four years further time from the date of amendment for acquiring minimum qualification required under Section 23(1) of the Act.

(ii) Article 243G of the Constitution provides for punchayat's functions as institution for self governance with respect to schemes of social justice in relation to matters listed in XI Schedule which includes under Entry 17 Education, including primary and secondary schools. Thus, the scheme of Shiksha Mitras was consistent with the said provision and enabled decentralization of powers.

(iii) If qualified persons are not available, government is free to frame policy in absence of legislation as held in Sant Ram Sharma versus State of Rajasthan .

(iv) The Notification dated 23rd August, 2010 was repugnant to the regulations framed by the NCTE and the said regulations have to prevail in case of repugnancy.

(v) In any case power under Article 142 should be exercised by this Court in the interest of justice in the light of observations in Union Carbide Corporation versus Union of India8.

(vi) The regularization cannot be held to be invalid in view of long length of service of the Shiksha Mitras in view of the law laid down by this Court in M.L. Kesari9 and Amarendra Kumar Mohapatra (supra). Referring to abridged report of the "Development and Professional Competence of Para-Teachers" by the EdCII (India) Limited (A Government of India Enterprise), it was submitted that large scale appointment of para teachers has led to lower pupil teacher ratio. Thus, it was submitted that the impact of appointment of Shiksha Mitras has advanced the constitutional cause of elementary education for all.

(vii) It was next submitted that even though regularization may not be permitted, the State can specify a source for fresh 8 (1991) 4 SCC 584 9 (2010) 9 SCC 247 38 recruitment with relaxed educational qualification as held in Official Liquidator versus Dayanand10.

(viii) Order I Rule 8 C.P.C. having not being followed and all Shiksha Mitras having not been impleaded as parties before the High Court, the High Court judgment should be held to be a nullity in view of law laid down in Amrit Lal Berry versus Collector of Central Excise, New Delhi11, Ramchander Sunda versus Union of India12 and Common Cause, A Registered Society versus Union of India13.

13. The above submissions have been opposed by the original writ petitioners. They support the impugned judgment. Their contentions are summarized as follows:

i. While free and compulsory education for children of age of 6 to 14 years was a constitutional mandate and ad hoc arrangements may have been necessary in absence of qualified teachers being available, having trained and qualified teachers was equally important for maintaining quality of education. If the 10 (2008) 10 SCC 1 11 (1975) 4 SCC 714 para 28 12 (1999) 9 SCC 105 13 (1994) 5 SCC 557 para 2 39 Parliament incorporates a minimum mandatory statutory qualification and views lack of such qualification as being detrimental to the development and growth of young children and the quality of education, the same cannot be ignored. Moreover, the State had no legislative or other competence to dilute the educational standards laid down by the Parliament on a subject falling under Entry 25 of the Concurrent List.

ii. The High Court has clearly and rightly found that the impugned rules/ decisions of the State of U.P. were in conflict with the mandate under Section 23(1) of the RTE Act. Even the training imparted to Shiksha Mitras did not render them eligible in terms of Section 23(1). Neither the relaxation provision under Section 23(2) (which was meant only for duly appointed teachers) was applicable for appointing Shiksha Mitras as teachers nor the relaxation power was applicable to post 23rd August, 2010 appointees (except for a limited period). Proposed amendment giving further time for acquiring minimum qualifications was applicable to otherwise validly appointed teachers only.

iii. Article 243G or the concept of de-centralization of powers to the Panchayats did in any manner permit violation of a valid legislation on the subject.

iv. There was no basis whatsoever for holding the 23rd August, 2010 Notification to be in any manner ultra vires.

v. Power under Article 142 of the Constitution should be exercised to advance justice and not to defeat the Parliamentary mandate for advancement of proper education.

vi. Alleged non-compliance of provisions of Order 1 Rule 8 CPC was inconsequential in the present case as the State and the Shiksha Mitras were duly represented. The whole issue has been considered by the Full Bench of the High Court. Moreover, due publication of proceedings in this Court has been made and the view point of all the Shiksha Mitras has been placed before this Court. All the Shiksha Mitras had given undertaking in terms of their condition of appointment that they will not claim any right to employment. Reliance was placed on Surayya Begum (MST) 41 versus Mohd. Usman 14 and Olga Tellis versus Bombay Municipal Corporation15.

vii. Regularization of Shiksha Mitras as teachers is contrary to the law laid down by this Court in Uma Devi (supra), Union of India versus Arulmozhi Iniarasu16 and Grah Rakshak, Home Guards Welfare Association versus State of Himacha Pradesh17. Judgments in M.L. Kesari18 and Amarendra Kumar Mohapatra (supra) are not applicable. The Shiksha Mitras were not being regularized against the posts of Shiksha Mitras (which was only an ad hoc arrangement) but against post of teachers for which mandatory statutory qualification was required. Even if a different source for recruitment was permissible, the same could not be against the mandate of law with regard to the minimum statutory qualifications. Reliance was placed on Yogesh Kumar versus Govt. of NCT, Delhi19and K. Narayanan versus State of Karnataka20.

Questions before the Court:

14. Thus, questions which need to be gone into are:

i) Whether under the scheme of appointment of Shiksha Mitras, they could be treated as teachers appointed as per applicable qualifications?

ii) If Shiksha Mitras were not duly appointed teachers, could they be regularized as teachers?

iii) Whether qualification laid down under Section 23(1) of the RTE Act was applicable or stood relaxed in the case of Shiksha Mitras?

iv) Whether statutory qualifications in a Central Statute on a concurrent list subject could be relaxed by a State legislative/ administrative action?

Our consideration and reasons:

15. We have given serious thought to the rival submissions on the above questions and have also perused the findings of the High Court thereon. We have also perused the relevant statutory provisions, notifications, orders of Central Government and other authorities and the decisions cited at the Bar. We have seriously considered the fact that the matter involves 1.78 lakhs persons and the question whether benefit once given to them (even unlawfully) ought to be now withdrawn if the view taken by the High Court is found to be correct.

16. At the outset, we may note that fundamental right to free and compulsory education is one of the most important rights as without education one may never know his other rights. It goes without saying that right to education is right to quality education. Concern for unsatisfactory quality of education has been expressed by this Court on several occasions. This Court in Ashoka Kumar Thakur v. Union of India21 observed as under:

"422. In Unni Krishnan [1993] 1 SCC 645, Reddy, J. observed that the quality of education in government schools was extremely poor and that the schools were woefully inadequate to the needs of the children. He noted that many countries spend 6% to 8% of gross domestic 21 (2008) 6 SCC 1 - Ashok Kumar Thakur v. Union of India 44 product on education. Our expenditure on education is just 4% of GDP.

423. Though an improvement over past performance, the overall education picture leaves much to be desired. The bad news is really bad. Even where we have seen improvement, there is still failure. A survey by Pratham, an NGO, fleshes out the acute problems found in rural schools. (See ASER 2007-Rural Annual Status of Education Report for 2007, published on 16-1-2008.) The survey covered 16,000 villages. As Pratham indicates, there are an estimated 140 million children in the age group of 6 to 14 years in primary schools. of these 30 million cannot read, 40 million can recognise a few alphabets, 40 million can read some words, and 30 million can read paragraphs. Over 55 million of these children will not complete four years of school, eventually adding to the illiterate population of India. The national literacy rate is 65%.

424. 24 districts with more than 50,000 out of school children means we have failed 24 times over. 71 districts in which there are 60 students per teacher is just as bad, if not worse. According to Pratham (and in-line with the Ministry of HRD's six-month review), the number of out of school children has hovered around 7,50,000. (p. 6) Moreover, it goes without saying that children need proper facilities. Today, just 59% of schools can boast of a usable toilet. (p. 49)

425. The quality of education is equally troubling. For Standards I and II, only 78.3% of students surveyed could recognise letters and read words or more in their own language. (p. 47) In 2006, it was even worse-only 73.1% could do so. It is disheartening to peruse the statistics for Standards III to V, where only 66.4% could read Standard I text or more in their own language in 2007. (p. 47) As Pratham stated at p. 7:

"What should be more worrying though, is the fact that in Class 2, only 9 per cent children can read the text appropriate to them, and 60 per 45 cent cannot even recognise numbers between 10 and 99." "

17. To make the right to education meaningful, a qualified teacher undoubtedly has significant role. In this regard we may quote with approval the following observations dealing with the importance of a trained teacher in the Full Bench judgment of the High Court in Shiv Kumar Sharma(supra):

"55. ... ... ...The training of a child, that is an integral part of child development, is essential for his grooming, as a human mind, without proper training is like a horse without a bridle difficult to ride. Children in their cradle of life with the help of teachers can mould their lives for higher ambitions in their manhood. To assess and mould children with these ideals is the job of a skilled teacher and the art of such skill is pedagogy.

Teachers have to serve the larger interest of the society as they are building the future. Henry Brooks Adams said, "A teacher affects eternity; he can never tell where his influence stops" and more appropriately Christa Mcauliffe said " I touch the future. I teach". This requires the possession of virtues like sacrifice and honour which in turn brings respect to the status of a teacher and infuses confidence in the pupil.

56. Many children are victims of apathy and wrongly motived parental treatment. Their emotional and skilful assessment, and proper treatment, has to be handled within the clinic of an elementary school where the sole physician is none else than a trained teacher. A candidate possessing a mere educational or a training qualification without any genuine attribute may not necessarily be a good teacher.

57. It is in this background that one may remember those who have contributed to this skilful art of pedagogy. In the modern world the great philosopher and Educationist Rousseau, followed by the Swiss Predecessor of his German Pupils, Pestalozzi, are worth remembering. They were followed by the famous Germans Herbart and Froebel. The English with Lancaster and Bell followed suit and in the modern world it would be improper to forget the great contributions of Maria Montessori.

58. We do not wish to pile up names but this is only to emphasize that a great scientific contribution has been made to this skilful art of pedagogy. If one goes through the works of these great people, one can understand that child evelopment and teaching children is no easy task and cannot be confined with the acquisition of a couple of degrees as a supplement to the complete attribute required of a teacher. The narrow meaning of qualification therefore that was being pressed into service by Sri Rahul Agrawal cannot be countenanced in view of the vast ocean of understanding that is required of a skilful teacher.

59. In the instant case the skill of the teacher should be lined with such ingredients that it kindles the spark of a child and balances a group of mentally uneven children. The duty of a good teacher is to bring the student into contact with the learning of fruitful elements that ensue an enduring significance in life, affirmative information of all modes of intellectual, systematical and practical activity that play a major part in the building of human mind and spirit.

Their interplay is the exercise that has to be undertaken by a teacher. This exercise, particularly, in a class room of infants should be underlined with methods that are elastic enough to fit the varying needs of different types of children. The cultivation of mental training and discipline is the prime object of good teaching. We celebrate 5th of September each year as Teachers' Day to commemorate the birth of our late President Dr. S. Radhakrishnan.

He defined the good qualities of a teacher as follows: 47 A good teacher must know how to arouse the interest of the pupil in the field of study for which he is responsible, he must himself be a master in the field and be in touch with the latest developments in his subject, he must himself be a fellow traveler in the exciting pursuit of knowledge ... ... ... ... ... ... ... ... ...

61. Describing the role model of teachers, our Former President of India Dr. A.P.J. Abdul Kalam, narrated his experience in his teachers' day speech on 5th September, 2003 and said that a school must have the best of teachers who have the ability to teach, love teaching and build moral qualities.

62. These are the challenges of teaching which have been referred to in the guidelines dated 11th February, 2011. It is in order to ensure that the candidate is possessed of such attributes. The guidelines further provide that a candidate will be presumed to have succeeded in the test if he scores 60% or more. Some confessions have been given for reduction in the said percentage in the case of scheduled caste, scheduled tribes, and other backward classes as well as differently abled persons.

63. The reason for this is that the art of teaching is designed to educate a child. Education is not mere acquisition of qualifications but is an overall development of a child to ensure growth and development. It is the awakening of the inner self and faculty of the child to the ways of the world. The teacher therefore should be possessed such qualities that he satisfies the curiosity of a child that enables him not only to read but to distinguish what is worth reading. The job of a teacher is not to fill the time-table with dull unintelligible tasks. This

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