High Court Jharkhand High Court

Anita Tirkey & Ors vs State Of Jharkhand & Ors on 8 July, 2011

Jharkhand High Court
Anita Tirkey & Ors vs State Of Jharkhand & Ors on 8 July, 2011
              IN THE HIGH COURT OF JHARKHAND AT RANCHI
                           W.P. (S) No.2363 of 2011
                                      With 
                            W.P. (S) No.2527 of 2011
                                      With 
                            W.P. (S) No.2701 of 2011
                                      With 
                            W.P. (S) No.2755 of 2011
            Anita Tirkey & Ors.                      ......Petitioners. 
                                                               [In W.P.(S) no.2363/2011]
            Beronica Kujur.                                    ......Petitioner. 
                                                               [In W.P.(S) no.2527/2011]
            Paul Tirky.                                        ......Petitioner. 
                                                               [In W.P.(S) no.2701/2011]
            Soni Gunjan Tirkey & Ors.                          ......Petitioners. 
                                                               [In W.P.(S) no.2755/2011]
                                  ­Versus­
            The State of Jharkhand & Ors.            .......Respondents.
                                   ­­­­­­
           CORAM : HON'BLE MR. JUSTICE NARENDRA NATH TIWARI
                                    ­­­­­­
            For the Petitioners :   Mr. Amit Kumar Das, Advocate.  
            (In all cases)
            For the State         :  J.C. to G.P.III 
                                     ­­­­­­
02/08.07.2011

: Since this batch of writ petitions raise common grievance 
against the same respondents, the same have been taken up 
together and being disposed of by this order.  

In these writ petitions, the petitioners have confined their 
prayer, seeking direction on the respondents to make payment 
of current salary as well as arrears of salary from February, 2010. 

It has been stated that the petitioners are teachers in their 
respective schools. They were appointed years ago as Assistant 
Teachers   and   had   been   getting   their   salary   regularly.   The 
petitioners have been discharging their duties to the satisfaction 
of   the   concerned   authorities,   but   since   after   February,   2010, 
salary has not been paid to them. 

Learned   counsel   for   the   petitioners   submitted   that   the 
petitioner’s salary has been arbitrarily stopped without informing 
any reason to them. However, it is now being told that the salary 
is pending due to non­fixation of their pay by Respondent no.3. It 
has   been   submitted   that   the   salary   of   other   teachers   of   the 
school is being paid, but the petitioners have been discriminated 
against.   There   is   no   legal   justification   for   withholding   the 
petitioners’   salary  on  the  alleged ground. The petitioners have
­2­
  been   put   to   suffer   unnecessary   harassment   and   financial 
hardship for their no fault.  

Learned   J.C.   to   G.P.III,   appearing   on   behalf   of   the 
respondents,   submitted   that   the   District   Superintendent   of 
Education,   Ranchi   is   the   competent   authority   to   consider   the 
petitioners’   grievance   and   pass   appropriate   order   and   if   the 
petitioners file representation before the said authority, the same 
shall be considered and appropriate order shall be passed. 

Considering   the   above,   these   writ   petitions   are   disposed 
of,  giving  liberty  to   the   petitioners   to  file  representation,  along 
with a copy of this order, before the District Superintendent of 
Education,   Ranchi­   Respondent   no.4.   On   receipt   of   the 
representation, the said respondent shall consider the same and 
pass appropriate order in accordance with law within four weeks 
from the date of receipt of the representation. 

If the petitioners are found working and there is no legal 
order for withholding their salary, the said respondent shall take 
immediate   step   for   payment   of   arrears   of   salary   as   well   as 
current salary to the petitioners at the rate of salary last paid to 
them,   till   final   fixation   of   their   salary.   The   admitted   arrears   of 
salary shall be paid to the petitioners within two weeks from the 
date of disposal of the representation. The respondents shall also 
pass   final   order   of   fixation   of   the   petitioners’   pay   scale, 
according   to  their  entitlement,  within  two  months  thereafter.   

 (Narendra Nath Tiwari, J.)
Sanjay/