High Court Jharkhand High Court

Subhash Kumar Singh vs State Of Jharkhand & Ors. on 24 February, 2011

Jharkhand High Court
Subhash Kumar Singh vs State Of Jharkhand & Ors. on 24 February, 2011
           IN THE HIGH COURT OF JHARKHAND AT RANCHI
                          W.P.(S) No.7131 of 2006
           Sri Subhas Kumar Singh                           ...      ... Petitioner
                          Versus
           BCCL & ors.                                    ...      ...   Respondents
                                -----
           CORAM:         HON'BLE MR. JUSTICE R.R. PRASAD
                                -----
           For the Petitioner         : Mr. S.K. Chandra, Advocate
           For the BCCL               : Mr. A.K. Mehta, Advocate
                               -----
03/24.02.2011

. Learned counsel appearing for the petitioner submits that a

privately manged school, namely, Damagoria Primary School was being given

grant in aid by the BCCL, but suddenly BCCL stopped giving grant in aid to the

school, as a result of which, teachers of the school including the petitioner, are

not getting full emoluments and, therefore, the petitioner has moved to this

Court.

As against this, learned counsel appearing for the BCCL

submits that a counter affidavit has been filed wherein it has been stated that

the petitioner, who is teacher but for namesake only, cannot claim grant in aid

as a matter of right particularly when the petitioner has been found to have

indulged himself in other activities than devoting time for teaching and that on

the day of inspection, the school was found to be closed and under that

situation, BCCL stopped giving grant in aid to the school. The allegation made

against the petitioner has strongly been denied.

Be that as it may, nothing was placed before the Court

relating to existence of any rule/circular/instruction governing the matter in

issue and, therefore, time is being sought on behalf of BCCL to produce such

circular/rule/instruction, if it is in existence.

Put up this case after three weeks.

(R.R. Prasad, J.)

Ravi/