High Court Patna High Court - Orders

Ravindra Kumar vs The State Of Bihar &Amp; Ors on 29 March, 2011

Patna High Court – Orders
Ravindra Kumar vs The State Of Bihar &Amp; Ors on 29 March, 2011
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                          CWJC No.13568 of 2009
                 1. RAVINDRA KUMAR S/O LATE MUNI LAL YADAV VILL.- TULSIYA,
                 P.S. BIHARIGANJ, DISTT.- MADHEPURA------PETITIONER
                                  Versus
                 1. THE STATE OF BIHAR
                 2. SECRETARY HIGHER EDUCATION DEPT. GOVT. OF BIHAR, PATNA
                 3. B.N. MANDAL UNIVERSITY THROUGH ITS REGISTRAR, LALU
                 NAGAR, MADHEPURA
                 4. VICE-CHANCELLOR B.N. MANDAL UNIVERSITY, LALU NAGAR,
                 MADHEPURA
                 5. REGISTRAR B.N. MANDAL UNIVERSITY, LALU NAGAR, MADHEPURA
                 6. PRINCIPAL PARVATI SCIENCE COLLEGE, KRITI NAGAR,
                 MADHEPURA, DISTT.- MADHEPURA----------RESPONDENTS
                               -----------

For the Petitioner: Mr. Gyanand Roy, Advocate &
Mr. Sheonandan Mishra, Advocate
For the University: Mr. H.P. Singh, Advocate
For the State: Mr. Anirudh Mishra, AC to GP-13.

———–

7 29.3.2011 Heard learned counsel for the parties.

There are certain developments which emerge

from the annexures annexed with the supplementary affidavit

which came to be filed on behalf of the petitioner.

The original prayer for direction of absorption of

service of the petitioner on the second recommended vacant post is

no longer an issue in view of the decision taken by the Vice

Chancellor of B.N. Mandal University which is dated 13.11.2009

and brought on record as annexure-25. Necessary notification

thereafter has been issued on 24.4.2010 which again also is on

record as annexure-26.

The two notifications issued on absorption of the

petitioner on the post of a lecturer are no longer in dispute and this

position stands confirmed by the decisions taken by the respondent

university. These decisions are relatively of recent origin, the

question now which has been urged at the bar on behalf of the
-2-

petitioner is that the benefit in terms of salary and dues accrue in

his favour.

Learned counsel for the University filed a counter

affidavit in which a communication addressed to the State

Government dated 20.10.2008 has been annexed. The stand of the

university counsel is that the University is awaiting clarification or

direction from the State Government on this count.

A counter affidavit on behalf of the State has been

filed today where a clear and unambiguous statement has been

made that in terms of the decision of Hon’ble Supreme Court and

adoption of Agrawal Commission report the responsibility for

regularisation falls within the realm of the concerned university

based on the recommendation made by Justice Agrawal

Commission. It is also their stand that the State Government has

released funds, details of which has been brought on record as

annexure-A for payment to all such teachers whose salary or

emolument are due including the teachers of fourth phase who

have been legally and validly absorbed and appointed.

Keeping the stand of the State into mind there are

no gray areas left. The status of the petitioner stands certified by

the decision taken and notified in terms of annexures 25 and 26.

Funds have been released in favour of the concerned university for

payment. Now it is for the university to work out the modality for

payment. The petitioner has right for such a payment and the

university has an obligation to pay from the funds released by the
-3-

State Government.

This writ application stands disposed of with a

clear direction upon the Vice Chancellor of B.N. Mandal

University that the claim of the petitioner will now be taken up,

liability worked out and steps for payment taken preferably within

a period of three months from the date of production or

communication a copy of this order.

This writ application stands disposed of with the

above direction.

RPS                 (Ajay Kumar Tripathi,J.)