High Court Patna High Court - Orders

Sita Ram vs The State Of Bihar &Amp; Ors on 3 February, 2011

Patna High Court – Orders
Sita Ram vs The State Of Bihar &Amp; Ors on 3 February, 2011
               IN THE HIGH COURT OF JUDICATURE AT PATNA
                              CWJC No.5833 of 2005
                                   SITA RAM
                                      Versus
                          THE STATE OF BIHAR & ORS
                                    -----------

3 3.2.2011 I.A. No. 56 of 2011:

This interlocutory application has been filed for

substituting the name of Most. Shanti Devi, the wife of the

petitioner who died during the pendency of the writ petition on

1.7.2009. The name of the children are not mentioned. In any

event wife of the deceased petitioner represents the cause.

The interlocutory application is allowed.

The petitioner joined the Bihar Administrative Service

in 1974. After his retirement he filed an application before the

State Government that his pension should be recalculated on the

basis of the previous services rendered by him from 16.7.1963 to

7.9.1974. This claim is based on a notification issued on 4.9.1964

by which persons working as Assistant teachers in Non-

Government Elementary or secondary schools whether run by the

local body of private management would be entitled to

contributory provident fund, pension or gratuity. The petitioner

claims and it is perhaps undisputed that he was working as

Assistant teacher in Shri Guru Govind Singh Secondary School,

Patna City, a minority school recognized and aided by the State

Government. The prayer of the petitioner is that his services for

the period 1.1.1964 to 8.9.1974 should be clubbed along with his

tenure of services in the Bihar Administrative Service for the
2

purpose of calculating his pension.

A counter affidavit has been filed on behalf of the

State in which it has been stated that since the petitioner was not a

Government servant, he would not be entitled to the benefit sought

by him. For this purpose the State Government relies upon a

Government decision, dated 30.8.1980 by which Annexure 4 has

been explained.

The Principal Secretary, General Administration

Department, Bihar after consultation with the Principal Secretary,

Human Resources Dev. Department, Bihar should take a decision

as to whether the petitioner would be entitled to the aforesaid

benefit, in view of the fact that it is submitted on behalf of the

petitioner that all teachers of minority institutions are being paid

pension and provident fund / gratuity by the State Government

although they are not the employee of the State Government. Such

a decision should be taken within a period of three months.

List this case on 2.5.2011 amongst the Ist ten cases.

haque                                         ( Sheema Ali Khan, J.)