High Court Patna High Court - Orders

Sachida Nand Sharma vs The State Of Bihar &Amp; Ors on 30 August, 2010

Patna High Court – Orders
Sachida Nand Sharma vs The State Of Bihar &Amp; Ors on 30 August, 2010
                       IN THE HIGH COURT OF JUDICATURE AT PATNA
                             CWJC No.3405 of 2004
                       SACHIDA NAND SHARMA S/O LATE JAGANATH RAI
                       R/O VILL- JABADAUL, PO-ASHRAM BRINDABAN,
                       PS- CHANPATIA, DISTT- CHAMPARAN--PETITIONER
                                    Versus
                       1. THE STATE OF BIHAR
                       2. THE DIRECTOR, SECONDARY EDUCATION, GOVT. OF BIHAR,
                          PATNA
                       3. THE REGIONAL DEPUTY DIRECTOR OF EDUCATION TIRHUT
                          DIVISION, DISTT-MUZAFFARPUR
                       4. THE DISTRICT EDUCATION OFFICER, WEST CHAMPARAN,
                          BETTIAH-----------------------RESPONDENTS.
                                   -----------

For the Petitioner: Mr. Rajendra Pd. Singh,
Senior Advocate, &
M/s R.K.Singh, & Navjot Yeshu
Advocates
For the Respondents: Mr. G.A.-5

———

6 30 /8/2010 Vide order dated 30.5.2001 issued by the Regional

Deputy Director of Education, Tirhut Division at Muzaffarpur

petitioner was removed from the post of clerk who was working in

the office of Sub-Divisional Education Officer, Bagaha in the

district of West Champaran. He has also directed recovery of

salary paid to the petitioner because his appointment was found to

be illegal, if not fraudulent as would be evident from annexure-1

to the writ application which is the impugned order.

The history behind the present litigation as per the

narration given in the writ application is that an advertisement was

issued in the news paper on 31.12.1992 by the Regional Deputy

Director of Education (R.D.D.E) inviting applications for

appointment on the post of clerk. As per the advertisement the

applications of only such persons was to be considered who were

registered with the Employment Exchange. Petitioner was an

applicant in response to the said advertisement which has been
-2-

annexed as annexure-2 to the writ application.

As per a notice issued on the Notice Board of

the office of the R.D.D.E. all the applicants who fulfilled the

criteria of the advertisement were asked to appear for interview on

15.4.1993. Petitioner was selected and appointed as a clerk in

Government Teachers Training College, Dariyapur in the district

of West Champaran. Appointment letter dated 26.6.1995 has been

annexed as annexure-4.

Petitioner went to give his joining at the said

Teachers Training College but his joining was not accepted as

there was no vacancy in the said office. R.D.D.E adjusted and

posted the petitioner in the office of the Assistant Inspector, Basic

Education, Compact Area at Brindaban situated in the district of

West Champaran. The office order of such posting is annexure-5

to the writ application. Petitioner joined the office of Assistant

Inspector on 30.6.1995 and started working in the said institution.

According to the petitioner his service book was opened and

benefit like GPF, GLI etc. was extended to him and deduction

from his salary was being made.

On 8.8.1996 petitioner came to be transferred

again and was posted in the office of Sub-Divisional Education

Officer, Bagaha. He joined the transferred post at Bagaha on

17.8.1996 and started working at his new place of posting.

However from August, 1997 payment of his salary was stopped

according to the petitioner without any rhyme or reason. When the
-3-

concerned respondents did not respond to his request and

representations he decided to file CWJC No. 11098 of 1998. That

writ was for a direction of payment of his salary. Before any order

could be passed in the writ application an office order no. 234

dated 18.5.1999 came to be issued by the District Education

Officer, West Champaran by virtue of which not only the

petitioner but some other persons similarly appointed came to be

removed from service on the ground that they were illegally

appointed. This order is annexure-8 to the writ application. The

order of removal however came to be stayed by the Director,

Primary Education, Bihar with a direction to the R.D.D.E.,

Muzaffarpur to enquire into the matter with regard to the so called

illegal appointment of the persons who were removed by the office

order contained in annexure-8. Earlier writ application filed by the

petitioner for payment of salary was withdrawn with liberty to the

petitioner that in case any kind of adverse order on the enquiry

conducted by R.D.D.E is passed, petitioners of that writ may move

this Court in accordance of law. Thereafter the impugned order

dated 30th May, 2001 has come to be passed which is annexure-1

to this writ application and under is challenge.

Submission of learned Senior counsel representing

the petitioner is that the appointment of the petitioner was made by

following the procedure and there was no legal infirmity as the

required process was followed by R.D.D.E. The letters of

appointment and transfer orders supports the petitioner. It is a
-4-

circumstance to show that the petitioner had been appointed by the

authority by following the guidelines. He even worked at the

various places of transfer satisfactorily and salary was being paid

to him by the respondents till for the first time the order contained

in annexure-8 came to be passed. Raising doubts against the said

appointment now is misplaced.

It is also his case that in similar circumstance yet

another employee, namely, Ravindra Kumar Tiwary moved the

High Court and the High Court quashed the order of termination

as the respondents failed to satisfy the Court that there was any

wrong doing in appointment or the requisite rules were not

followed. The said order came to be affirmed by the Division

Bench in LPA as well as by the Hon’ble Supreme Court in SLA

(Civil) No. 6077 of 2001. Based on the reasoning given by the

learned Single Judge in the case of Ravindra Kumar Tiwary yet

another writ application was allowed which was the case of Anil

Kumar Jha & others (CWJC No. 4815 of 1999) and the same was

upheld by the Division Bench in LPA No. 371 of 2001, a copy of

the said order is annexure- 12 to the writ application. Petitioner

pleads that he should be similarly treated.

Counter affidavit on behalf of the respondents

State has come to be filed by R.D.D.E of Tirhut Division of

Muzaffarpur (respondent no.3). His stand in the counter affidavit

is that large scale illegal appointments came to be made on Class

III and Class IV posts at a given time frame without following the
-5-

procedure for recruitment and in an illegal manner. When this fact

came to the knowledge of the Director, Secondary Education,

Bihar he ordered an enquiry into the bona fide of such

appointments and it was during the course of enquiry that the case

of the petitioner also came to be looked into. Appointments made

in the year 1995 by the then so called R.D.D.E. which included the

petitioner was without any advertisement, the so called interview,

preparation of a panel and so called roster clearance based on

reservation policy. The procedure for appointment has been laid

down in detail by the department of Personnel and Administrative

Reforms in its circular dated 3.12.1980.

Petitioner and some other persons were appointees

of one Bhola Ram who was the District Education Officer at

Muzaffarpur. For brief period of one and half months he was

made the Incharge R.D.D.E, with no formal posting as R.D.D.E.

and taking advantage of the short time frame, all these illegal

appointments came to be made by the said District Education

Officer.

It is the contention of the State that the so called

advertisement issued in annexure-2 is a sham because the said

advertisement was issued by the then R.D.D.E., Muzaffarpur,

namely, Sri Keshev Tripathi inviting applications for preparation

of a panel for appointment on the post of clerk against future

vacancies which were to occur in subordinate offices and

Government Project High Schools. But taking advantage of the so
-6-

called advertisement which had been issued in some local news

paper, not even having any circulation worth the name, that too

published on 31.12.1992, the appointments in the year 1995 came

to be hurriedly made by said Bhola Ram. There are neither any

records available in the office of the deponent which would show

the process or the procedure followed in making such

appointments or any chit of paper to support the story of the

petitioner with regard to advertisement, interview, preparation of a

panel etc. etc. The stand of the petitioner that a notice in the local

office was fixed on 25.3.1993 fixing 15.4.1993 as the date of

interview makes the claim of the petitioner suspicious because if

the interview was held and panel prepared in the year 1993 then

how come the petitioner came to be appointed only on 26.6.1995

after lapse of more than two years of the said interview. The

validity of a panel is for a year. Therefore the claim of the

petitioner that the appointment made in the year 1995 was based

on the interview held in the year 1993 is also a circumstance

which casts serious doubt about the validity of the appointment. In

fact, taking advantage of the earlier advertisement made for

Project Schools the said Bhola Ram had made these appointments

illegally when he was asked to officiate as R.D.D.E. for a month

and half.

It was in this circumstance that the petitioner was

issued notice and he was directed to produce all supporting

evidence and materials before the R.D.D.E. on various dates fixed.
-7-

Petitioner avoided appearing before the authority from May 2000

to October 2000. Finally 6.11.2000 was fixed on the request of the

petitioner to place his case but even on this date he chose not to

show up. Based on the show cause and the documents annexed by

him the respondents came to a considered opinion that the

petitioner was not legally appointed on the post and therefore the

order of termination contained in annexure-1 came to be issued.

The respondents have done no wrong in removing an employee

who has been illegally appointed by a person not even competent

to do so.

Learned counsel for the State has relied on the

order passed in LPA No. 74 of 2006 which is dated 31.8.2009. In

identical situation the matter was gone into deeply by learned

Division Bench and taking note of various orders passed by the

High Court in some of the cases including the case of Ravindra

Kumar Tiwary it held that the order of dismissal by the

respondents was not worthy of interference as there is

circumstance to show that the appointments were made illegally

by fraudulent means and order of dismissal passed in such

circumstance did not merit interference.

Instances of illegal appointments having been

made by certain persons working in the Education Department and

posted in the field, is not new in the State of Bihar. There are

many instances of such kind which had come to the notice of the

High Court in the litigations brought before it. Such appointments
-8-

have been made for consideration and by giving complete go bye

to all procedures established in this regard. There have been

instances where based on pleadings of such cases Courts have

intervened but the question which still remains is whether the

Court ought to take a humanitarian consideration in the matter of

such appointments even when it is prima facie shown that the

method or methodology adopted in such appointments is not

above board. It is not the duty of the High Court to come to the

rescue of such persons who have gained employment in active

league of the persons who make such illegal appointments and

burden the State with such kind of employees by their

continuance.

Further the present writ application is not one of

those cases where the petitioner has worked for many a decades

and the order of removal was sought to be passed on the ground of

illegal appointment at a belated stage. The existence of the

petitioner under the State lasted only between 26.6.1995 till

30.5.2001, besides this the appointment of the petitioner came

under clout when he came to be removed in the year 1999 itself

and when his salary was stopped in the year 1997.

The so called assertion of the petitioner that the

process of selection and appointment was adopted by the erstwhile

R.D.D.E. stands belied in view of the narration of facts and events

made in the counter affidavit of the State. If the above facts are

further read in the light of the decision rendered in LPA No. 74 of
-9-

2006, a copy of which is on record, there is no occasion for this

Court to interfere with annexure-1.

This writ application is dismissed being devoid of

merit.

RPS                        (Ajay Kumar Tripathi, J.)