High Court Patna High Court - Orders

Chandra Bhushan Pandey vs The State Of Bihar &Amp; Ors on 20 August, 2010

Patna High Court – Orders
Chandra Bhushan Pandey vs The State Of Bihar &Amp; Ors on 20 August, 2010
     IN THE HIGH COURT OF JUDICATURE AT PATNA
               CWJC NO.11348 OF 2010
1. DR.SUNITY PANDEY W/O SHRI RAM KUMAR SINGH R/O
   CLUB ROAD, P.O.RAMNA, P.S. MITHANPURA, DISTT-
   MUZAFFARPUR
                     VERSUS
1. THE STATE OF BIHAR THROUGH THE PRINCIPAL
   SECRETARY, HUMAN RESOURCE DEVELOPMENT
   DEPARTMENT BIHAR, PATNA
2. SECRETARY, HUMAN RESOURCE DEVELOPMENT
   DEPARTMENT BIHAR, PATNA
3. B.R.AMBEDKAR BIHAR UNIVERSITY, MUZAFFARPUR
   THROUGH ITS REGISTRAR
4. VICE CHANCELLOR , B.R.AMBEDKAR BIHAR UNIVERSITY
   MUZAFFARPUR
5. REGISTRAR, B.R.AMBEDKAR BIHAR UNIVERSITY
   MUZAFFARPUR
6. THE UNIVERSITY GRANTS COMMISSION BAHADUR SHAH
   ZAFAR MARG, NEW DELHI
                       WITH
                CWJC NO.11775 OF 2010
1. DINESH CHANDRA BALUNI S/O LATE DURGA PRASAD
   BALUNI R/O BADRINATH BHAWAN, AT ATARDAH, P.O.-
   RAMNA, P.S.- SADAR, DISTT.- MUZAFFARPUR
2. ARUN KUMAR THAKUR S/O LATE RAM BALESHWAR
   THAKUR R/O AT- HARISHANKAR MANIARI, P.S.- SILOUT,
   DISTT.- MUZAFFARPUR
3. DR. KRISHNA MOHAN S/O LATE JAGDISH SHARAN R/O
   'TITIKSHA', OPPOSITE RELIANCE PETROL PUMP,
   KALAMBAGH ROAD, P.S.- KAZI MUHAMMADPUR, DISTT.-
   MUZAFFARPUR
4. DR. RAM PUKAR VIDYARTHI S/O LATE CHHATHU MAHTO
   R/O AMGOLA, PARAW POKHAR, LANE NO.-2, BESIDE
   TEMPLE, P.O.- RAMNA, P.S.- KAZI MUHAMMADPUR,
   DISTT.- MUZAFFARPUR
                     VERSUS
1. THE STATE OF BIHAR THROUGH THE PRINCIPAL
   SECRETARY, HUMAN RESOURCE DEVELOPMENT
   DEPARTMENT, BIHAR, PATNA
2. SECRETARY, HUMAN RESOURCE DEVELOPMENT
   DEPARTMENT, BIHAR, PATNA
3. B.R.AMBEDKAR BIHAR UNIVERSITY, MUZAFFARPUR
   THROUGH ITS REGISTRAR
4. VICE CHANCELLOR, B.R.AMBEDKAR BIHAR UNIVERSITY,
   MUZAFFARPUR
5. REGISTRAR, B.R.AMBEDKAR BIHAR UNIVERSITY,
   MUZAFFARPUR
6. THE UNIVERSITY GRANTS COMMISSION, BAHADUR SHAH
   ZAFAR MARG, NEW DELHI
                       WITH
             CWJC NO.12548 OF 2010
                  2




1. CHANDRA BHUSHAN PANDEY S/O LATE RAM CHARITRA
   PANDEY R/O VILL LAKSHMIPUR, P.S.PANDAUL, DISTT-
   MADHUBANI, PRESENTLY POSTED AS LECTURER IN THE
   DEPARTMENT OF CHEMISTRY IN R.N.COLLEGE,
   PANDAUL, DISTT-MADHUBANI
                      VERSUS
1. THE STATE OF BIHAR
2. THE SECRETARY, UNIVERSITY GRANT COMMISSION
   NEW DELHI
3. THE SECRETARY, HIGHER EDUCATION GOVERNMENT
   OF BIHAR, PATNA
4. THE VICE-CHANCELLOR , LALIT NARAYAN MITHILA
   UNIVERSITY KAMESHWAR NAGAR, DARBHANGA
5. THE REGISTRAR, LALIT NARAYAN MITHILA UNIVERSITY
   KAMESHWAR NAGAR, DARBHANGA
6. THE PRINCIPAL , R.N.COLLEGE PANDAUL, MADHUBANI
                          WITH
                  CWJC NO.13404 OF 2010
M.REAZ BARI S/O LATE ABDUL QUDDUS, RESIDENT OF SHRI
   SHIA MASZID LANE,DEHARI TOLA, MURADPUR, P.O.
   BANKIPUR,P.S. PARBAHORE, DISTRICT- PATNA.
                         VERSUS
1. THE MAGADH UNIVERSITY BODH GAYA THROUGH THE
   REGISTRAR OF THE UNIVERSITY.
2. THE VICE CHANCELLOR, M.U., BODH GAYA.
3. THE REGISTRAR, M.U., BODH GAYA.
4. THE STATE OF BIHAR THROUGH THE SECRETARY, HRD,
   DEPTT., GOVT. OF BIHAR,PATNA.
                          WITH
                  CWJC NO.13450 OF 2010
DR.NAWAL KISHORE CHOUDHARY S/O LATE RAGHUNATH
   CHOUDHARY, RESIDENT OF VILLAGE- SHREERAMPUR
   AYODHYA, P.O. & P.S. WAINI, DISTRICT-
   SAMASTIPUR,BIHAR.
                         VERSUS
1. RAJENDRA AGRICULTURE UNIVERSITY ,BIHAR PUSA
   (SAMASTIPUR) THROUGH THE REGISTRAR.
2. VICE CHANCELLOR, RAJENDRA AGRICULTURE
   UNIVERSITY, BIHAR PUSA (SAMASTIPUR).
3. DEAN, FACULTY OF AGRICULTURE, RAJENDRA
   AGRICULTURAL UNIVERSITY, BIHAR PUSA (
   SAMASTIPUR).
4. STATE OF BIHAR THROUGH THE PRINCIPAL SECRETARY,
   DEPARTMENT OF AGRICULTURE, GOVT. OF
   BIHAR,PATNA.
5. THE PRINCIPAL SECRETARY, DEPARTMENT OF
   AGRICULTURE ,GOVT. OF BIHAR,PATNA.
                          WITH
                  CWJC NO.13455 OF 2010
                   3




1. DR.BRIJ BIHARI SINGH S/O LATE BISHWA NATH SINGH,
   RESIDENT OF VILLAGE- MAJHARIA, P.O. & P.S. MAJHARIA,
   DISTRICT- BUXAR, BIHAR.
2. DR. SHARDA NAND PRASAD S/O SRI RAM CHANDRA
   PRASAD, RESIDENT OF VILLAGE- KARBE KURHA, P.S.
   PALIGANJ, DISTRICT- PATNA, BIHAR, AT PRESENT
   RESIDING AT BIHAR AGRICULTURE COLLEGE, SABOUR,
   P.O. & P.S. SABOUR, DISTRICT- BHAGALPUR.
3. DR. RAM PRASAD YADAV S/O LATE KUNJ BIHARI YADAV,
   RESIDENT OF VILLAGE- ADHARPUR, P.O. & P.S.
   KHANGRAITHA ( BAHERI), DISTRICT- DARBHANGA AT
   PRESENT RESIDING AT B2/9, RAU CAMPUS, PUSA, P.O. &
   P.S. PUSA, DISTRICT- SAMASTIPUR.
4. MAHENDRA PRASAD SINGH S/O SRI SANT BILAS SINGH,
   RESIDENT OF VILLAGE- SARKAR TOLA, BIHAR
   AGRICULTURE COLLEGE CAMPUS SABOUR, P. O. & P.S.
   SABOUR, DISTRICT- BHAGALPUR, BIHAR.
5. DR. INDRADEO NARAYAN SHARMA S/O LATE AASH
   KARAN RAI, RESIDENT OF VILLAGE- BABUPUR, P.O.
   BAKHARPUR, P.S. PIRPAINTI, DISTRICT- BHAGALPUR,
   BIHAR AT PRESENT RESIDING AT JUTE RESEARCH
   STATION P.O. TINGACHIA, P.S. KATIHAR, DISTRICT-
   KATIHAR.
                           VERSUS
1.RAJENDRA AGRICULTURE UNIVERSITY, BIHAR PUSA
   (SAMASTIPUR) THROUGH THE REGISTRAR.
2. VICE CHANCELLOR, RAJENDRA AGRICULTURAL
   UNIVERSITY, BIHAR PUSA (SAMASTIPUR).
3. DEAN, FACULTY OF AGRICULTURE, RAJENDRA
   AGRICULTURE UNIVERSITY, BIHAR PUSA ( SAMASTIPUR).
4. THE ASSOCIATE DEAN-CUM PRINCIPAL,BIHAR
   AGRICULTURE UNIVERSITY, SABOUR.
5. THE OFFICER INCHARGE, JUTE RESEARCH CENTRE,
   KATIHAR.
6. STATE OF BIHAR THROUGH THE PRINCIPAL SECRETARY,
   DEPARTMENT OF AGRICULTURE, GOVT. OF BIHAR,
   PATNA.
7. THE PRINCIPAL SECRETARY, DEPARTMENT OF
   AGRICULTURE, GOVT. OF BIHAR, PATNA.
                            WITH
                    CWJC NO.13045 OF 2010
1. KAILASH SHARMA S/O LATE SITA RAM SINGH, RESIDENT
   OF STATION ROAD, BEGUSARAI, P.S. BEGUSARAI ,
   DISTRICT- BEGUSARAI, PRESENTLY POSTED AS READER
   IN THE DEPARTMENT OF HISTORY IN CO-OPERATIVE
   COLLEGE, BEGUSARAI, DISTRICT- BEGUSARAI.
2. SITA RAM SINGH S/O LATE MANI RAM SINGH, RESIDENT
   OF LOHIYANAGAR, P.S. BEGUSARAI, DISTRICT-
   BEGUSARAI, PRESENTLY POSTED AS READER IN THE
   DEPARTMENT OF HINDI IN CO-OPERATIVE COLLEGE,
   BEGUSARAI, DISTRICT -BEGUSARAI.
                  4




3. SURESH PRASAD SINGH S/O BRAHMDEO PRASAD SINGH,
   RESIDENT OF MOHALLA POKHARIA, P.S. BEGUSARAI,
   DISTRICT- BEGUSARAI, PRESENTLY POSTED AS READER
   IN THE DEPARTMENT OF PHYSICS IN CO-OPERATIVE
   COLLEGE, BEGUSARAI, DISTRICT- BEGUSARAI.
4.BINAY KISHORE CHOUDHARY S/O LATE NAWAL KISHORE
   CHOUDHARY, RESIDENT OF PROFESSOR COLONY, P.S.
   BEGUSARAI, DISTRICT- BEGUSARAI, PRESENTLY POSTED
   AS READER IN THE DEPARTMENT OF CHEMISTRY IN CO-
   OPERATIVE COLLEGE, BEGUSARAI , DISTRICT-
   BEGUSARAI.
                         VERSUS
1.THE STATE OF BIHAR
2. THE SECRETARY, UNIVERSITY GRANTS COMMISSION,
   NEW DELHI
3. THE SECRETARY, HIGHER EDUCATION, GOVERNMENT OF
   BIHAR, PATNA.
4. THE VICE CHANCELLOR, LALIT NARAIYAN MITHILA
   UNIVERSITY, KAMESHWAR NAGAR , DARBHANGA.
5. THE REGISTRAR, LALIT NARAYAN MITHILA UNIVERSITY,
   KAMESHAR NAGAR, DARBHANGA.
6. THE PRINCIPAL, R.N. COLLEGE, PANDAUL, MADHUBANI
                          WITH
                  CWJC NO.13436 OF 2010
DR.RAMJEE PRASAD BHAGAT AGED ABOUT 62 YEARS S/O
   LATE KUNJA BHAGAT, RESIDENT OF CO-OPERATIVE
   COLONY, ASHOK NAGAR, BHAT BIGHA, P.O. & P.S.
   RAMPUR, DISTRICT- GAYA.
                         VERSUS
1. THE STATE OF BIHAR THROUGH ITS PRINCIPAL
   SECRETARY, HUMAN RESOURCES DEVELOPMENT
   DEPARTMENT, GOVT. OF BIHAR., PATNA.
2. PRINCIPAL SECRETARY, HUMAN RESOURCES
   DEVELOPMENT DEPARTMENT, GOVT. OF BIHAR., PATNA.
3. THE VICE CHANCELLOR, MAGADH UNIVERSITY, BODH
   GAYA.
4. THE FINANCE OFFICER, MAGADH UNIVERSITY, BODH
   GAYA.
5. THE REGISTRAR, MAGADH UNIVERSITY, BODH GAYA.
6. THE PRINCIPAL, ANUGRAH MEMORIAL COLLEGE, GAYA.
                          WITH
                  CWJC NO.13386 OF 2010
1. ABDUL JABBAR ALI S/O SHEIKH NAKCHHEDI ALI,
   RESIDENT OF NEW COLONY, DHARAMPUR, P.S.
   SAMASTIPUR, DISTRICT- SAMASTIPUR.
2. RAMASHISH PRASAD MAHTO S/O LATE RAM BALI
   MAHTO, RESIDENT OF NEAR M.S.K.G. COLLEGE,
   KASIPUR,P.S. SAMASTIPUR, DISTRICT- SAMASTIPUR.
3. DR.RAMJI MAHTO S/O LATE RAMGHULAM MAHTO,
   RESIDENT OF MUHALLA- -DHABI, NEAR BHARAT DAS
   MANDIR,AT +P.O. ROSERA,DISTRICT- SAMASTIPUR.
                  5




4. DR.RAJ KISHORE PRASAD S/O LATE NAGINA PRASAD,
   RESIDENT OF AT + P.O. SAMASTIPUR, EAST OF BHOLA
   TALKIES, MUHALLA- DHARAMPUR, P.S. SAMASTIPUR,
   DISTRICT- SAMASTIPUR.
5. RAGHUNANDAN PRASAD SINGH S/O LATE RAM YESH
   SINGH, RESIDENT OF WARD NO. 13, KASIPUR, P.S.
   SAMASTIPUR, DISTRICT- SAMASTIPUR.

                         VERSUS
1. THE STATE OF BIHAR THROUGH ITS PRINCIPAL
   SECRETARY, HUMAN RESOURCES DEVELOPMENT
   DEPARTMENT, GOVT. OF BIHAR., PATNA.
2. SECRETARY, HUMAN RESOURCES DEVELOPMENT
   DEPARTMENT, GOVT. OF BIHAR., PATNA.
3. L.N. MITHILA UNIVERSITY, DARBHANGA THROUGH ITS
   REGISTRAR.
4. VICE CHANCELLOR, L.N. MITHILA UNIVERSITY,
   DARBHANGA
5. REGISTRAR, L.N. MITHILA UNIVERSITY, DARBHANGA
6. THE UNIVERSITY GRANTS COMMISSION, BAHADUR SHAH
   ZAFAR MARG, NEW DELHI.
                          WITH
                  CWJC NO.13392 OF 2010
AFZAL HUSSAIN SIDDIQUI S/O LATE MD. USMAN, RESIDENT
   OF C/O JAMIL ASHIANA, NEAR AZAD ACADEMY, AZAD
   NAGAR, P.S. ARARIA,DISTRICT- ARARIA.
                         VERSUS
1.THE STATE OF BIHAR THROUGH ITS PRINCIPAL
   SECRETARY, HUMAN RESOURCES DEVELOPMENT
   DEPARTMENT, GOVT. OF BIHAR., PATNA.
2. SECRETARY, HUMAN RESOURCES DEVELOPMENT
   DEPARTMENT, GOVT. OF BIHAR., PATNA.
3. B.N. MANDAL UNIVERSITY, MADHEPURA THORUGH ITS
   REGISTRAR
4. VICE CHANCELLOR, B.N. MANDAL UNIVERSITY,
   MADHEPURA.
5. REGISTRAR, B.N. MANDAL UNIVERSITY, MADHEPURA.
6. THE UNIVERSITY GRANTS COMMISSION SHAH ZAFAR
   MARG, NEW DELHI.
                          WITH
                  CWJC NO.13400 OF 2010
1. PROF.KRISHNA KANT JHA S/O LATE SAHDEO JHA,
   RESIDENT OF VILLAGE- KUSAHAR (TULSIPATTY),P.O.
   BALUA BAZAR, P.S. BALUA BAZAR,DISTRICT- SUPAUL.
2. DR. BIRENDRA PRASAD SINGH S/O LATE DEO NANDAN
   PRASAD SINGH, RESIDENT OF VILLAGE- PANDARAK, POST
   PANDARAK, P.S. PANDARAK, DISTRICT-PATNA.
3. DR. MURARI SHARAN S/O LATE VISNU DAYAL, RESIDENT
   OF BACK OF RD PALACE,WARD NO. 20, DISTRICT-
   SITAMARHI.
                       6




4. PROF. BINOD PRASAD SINHA S/O LATE SHIVA SHANKAR
   PRASAD SINHA, RESIDENT OF "SINHA SADAN", WARD
   NO.5, P.S. DUMRA, DISTRICT- SITAMARHI.
5. DR. BHAIRAB MISHRA S/O LATE CHATURBHUJ MISHRA,
   RESIDENT OF JAI PRAKASH PATH,RAJOPATTI, P.S.
   SITAMARHI, DISTRICT- SITAMARHI.
6. PROF. SACHIDANAND PRASAD SINGH S/O LATE BINOD
   PRASAD SINGH, RESIDENT OF VILLAGE KARHARI, P.O.
   BHAGWANPUR, P.S. BHAGWANPUR, DISTRICT- VAISHALI.
                             VERSUS
1.THE STATE OF BIHAR THROUGH ITS PRINCIPAL
   SECRETARY, HUMAN RESOURCES DEVELOPMENT
   DEPARTMENT, GOVT. OF BIHAR., PATNA.
2. SECRETARY, HUMAN RESOURCES DEVELOPMENT
   DEPARTMENT, GOVT. OF BIHAR., PATNA.
3. B.R.AMBEDKAR BIHAR UNIVERSITY, MUZAFFARPUR
   THROUGH ITS REGISTRAR.
4. VICE CHANELLOR, B.R.AMBEDKAR BIHAR UNIVERSITY,
   MUZAFFARPUR
5. REGISTRAR, B.R.AMBEDKAR BIHAR UNIVERSITY,
   MUZAFFARPUR
6. THE UNIVERSITY GRANTS COMMISSION SHAH ZAFAR
   MARG, NEW DELHI.
                             -----------

For the Petitioners
In C.W.J.C.Nos.11348/2010,
11175/2010,13386/2010, 13392/2010
& 13400/2010 : M/s.Abhinav Shrivastava and Akashdeep.

For BRA University       : Mr.Ajay Behari Sinha
For UGC                  : M/s Pushkar Narain Shahi and Patanjali
                               Rishi
For the State            : Mr. Ranjit Sinha & Mr. Bajrangi Lal
                               (A.C to G.A.8).


For the petitioner in
C.W.J.C.No.13436 of 2010 : Mr. Akashdeep
For the Petitioner in

C.W.J.C.no. 13404 of 2010 : Mr. Raghav Prasad.
For the Petitioners in
C.W.J.C.No.13045 of 2010,
C.W.J.C.No. 12548 of 2010 ; Mr. Shashi Bhushan Singh.

For the State               : S.C.22,G.A.8
For UGC                    : Mr. Pushkar Naraian Shahi.
For the Petitioner in
CWJC No. 13450/2010         : Mr. Y.V.Giri, Sr.Adv and Mr. Raju
                                   Giri .
For the State               : Mr. Adityanath Pandey.
For University             : Mr. Anil Kumar Upadhyay.
                                           7




                  For the State                   : G.A.1
                                              ----------------------


3   20 -08-2010      Pleadings are complete . Counter affidavits having been

filed by the State and the Universities, with the consent of

the parties, these writ applications are being disposed of at

this stage itself.

The solitary issue that arises in all these writ

applications, which have been filed by the teachers of

various Universities of Bihar, is with regard to enhancement

of their age of superannuation from 62 years to 65 years.

This matter, the teachers have been agitating and

seeking adjudication repeatedly from this Court without

success. First the matter came to this Court and was decided

in the case of Prof. Dr.Ravindra Prasad & ors.-v- State of

Bihar & ors. since reported in 2008(3)PLJR 476. This

Court held that the age of superannuation of University

Teachers could not be extended in view of the circular of

University Grant Commission (hereinafter referred to

„UGC‟) as these circulars related to Central Universities or

Universities funded by the Central Government and were to

meet specific contingency that was noticed therein. There

was no conscious decision of the UGC to enhance the age

of superannuation of University Teachers across the board to

65 years. In that view of the matter it was held that Section

67(a) of the Bihar State Universities Act, 1976, which is the
8

same as Section 64(a) of the Patna University Act, 1976

would not apply.

Then again after a short while the issue was

brought to this Court. Professor Jagdish Prasad Sharma filed

a writ application before this Court based on letter dated

31.12.2008 of the Central Government in the Ministry of

Human Resources. After examining the legal position,

learned Single Judge of this Court allowed the writ

application and held that in view of letter dated 31.12.2008

of the Central Government, age of superannuation of the

University Teachers would stand extended to 65 years from

62 years. State appealed against the same. After hearing the

parties, the Division Bench of this Court allowed the intra

court Appeal being Letters Patent Appeal no. 117 of 2010

in the case of State of Bihar -v- Professor (Dr.) Jagdish

Prasad Sharma & ors. on 18.5.2010. The judgment in the

case of Professor (Dr.) Jagdish Prasad Sharma extending

the age of superannuation was thus reversed in Division

Bench. The judgment in the case of Professor (Dr.) Jagdish

Prasad Sharma and the judgment of the Division Bench

reversing the same are reported in 2009(4)PLJR 680 and

2010(3)PLJR 318 respectively. It appears that the writ

petitioners, who were respondents before intra court Appeal,

have filed Special Leave to Appeal before the Apex Court

being SLA(Civil) no. 18766-18782 of 2010 wherein while
9

issuing notice, the Apex Court has directed maintenance of

status quo as existing on 26.7.2010.

Now, the teachers have not given up and once

again before this Court in these batch of writ applications.

For convenience, I am referring to the pleadings

of CWJC No. 11775 of 2010 being the case of Dinesh

Chandra Baluni in which case the pleadings are complete.

This time the University teachers rely on the observation

contained in Division Bench judgment of this case in the

case of State of Bihar-v- Professor (Dr.) Jagdish Prasad

Sharma (supra) and in particular para 42 thereof, which is

quoted hereunder:-

” 42. In our considered opinion, the learned Single Judge

has fallen into error by holding that the decision has been

taken by the UGC. The UGC, as we understand, has not

taken any decision. It has neither framed any Regulation nor

issued any notification as it had done so in the year

1998.The decision has to be understood regard being had to

the text and context of the UGC Act, 1956. In the year 1998,

the UGC had issued a notification which was nomenclatured

as “UGC”. Notification on Revision of Pay Scales ,

Minimum Qualification for Appointment of Teachers in

Universities College & Other measures for the maintenance

of Standards, 1998″ wherein there was a reference to

superannuation and re-employment of teachers. A reference
10

was also made therein that the same would be notified as

Regulations. Thus, it is clear as crystal that the UGC has

been issuing notifications which are crystalised by

Regulations. In the case at hand ,nothing of that sort has

occurred. The UGC has also made it clear that there is no

guideline, no notification or Regulation which relates to the

age of superannuation of the University teachers other than

those of the centrally funded educational institutions and,

thus, to read something else into the same would not be

appropriate . The legislative intent behind Section 67(a) of

the 1976 Act and Section 64 of the Patna University Act was

that whenever a decision is taken, that is to say, when a

Regulation is framed or a notification is issued, the same

should be given effect to without further amendment, but in

the absence of a decision which would mean a decision in

law having the colour, character and contour of a decision, a

communication of this nature neither can be regarded as a

decision nor can it be treated as a deemed fiction, as has

been understood by the learned Judge .”

(emphasis supplied)

They then refer to the letter of the Central

Government in the Ministry of Human Resources

Development dated 11.5.2010 (Annexure 4) and in particular

paras 4 and 7 thereof, which are quoted hereunder:

“4. Thus as per the terms and conditions of the
11

Ministry’s letter dated 31.12.2008, the State Government are

required to implement the scheme as a composite one,

including the age of superannuation (mentioned in para

8(f) of this Ministry’s letter dated 31.12.2008), together with

all the conditions specified or to be specified by University

Grants Commission (UGC) by regulations and other

guidelines.

7. It is provided in para 8(p)(v)(f) of this Ministry’s

letter dated 31.12.2008, that the State Governments taking

into consideration other local conditions may also decide in

their discretion to introduce scales of pay higher than those

mentioned in this Scheme. This implies that State

Governments cannot make modifications lowering the pay

package prescribed by this Ministry. Also after adoption of

the Central Scheme as a composite package , the State

Government shall be required to furnish detailed

calculations in support of its claim for central assistance , in

the enclosed proforma.”

Having referred to this they then draw the attention

of this Court to submit that as required by the Division

Bench, University Grant Commission has now formalized

the decision taken in letter dated 31.12.2008 of the Central

Government, which was the subject matter of the writ

petition in the case of Professor (Dr.) Jagdish Prasad

Sharma (supra) and that has been now made a part of the
12

UGC Regulation. The UGC Regulation dated 30.6.2010 is

Annexure 5 to the writ petition and it clearly says that in

exercise of power under Section 26 of UGC Act and in

pursuance to the letter of the Central Government dated

31.12.2008, the Regulations are being framed. The

Regulations are called ” the University Grants

Commission (Minimum Qualification for Appointment of

Teachers and other Academic Staff in Universities and

Colleges and other Measures for the maintenance of

Standards in Higher Education)Regulations, 2010. Clause

1.2 of the Regulation reads as follows:

” 1.2. They shall apply to every university established

or incorporated by or under a Central Act, Provincial Act or

a State Act, every institution including a constituent or an

affiliated college recognized by the Commission, in

consultation with the university concerned under clause (f) of

Section 2 of the University Grants Commission Act, 1956

and every institution deemed to be a university under Section

3 of the said Act.”

It is then stipulated by clause 1.3 that the

Regulation shall come into force with immediate effect ,

which would be 30.6.2010.This Regulation also provides for

consequences of failure of University to comply with their

recommendation under these regulations. The Regulations

are thereafter appended and they are nothing but what has
13

earlier been circulated as the letter of the Central

Government dated 31.12.2008, which has now been made

applicable to all State Universities as well.

Clause 2.1.0 clearly provides as under :

” 2.1.0 – The revised scales of pay and other service

conditions including age of superannuation in central

universities and other institutions maintained and/or funded

by the University Grants Commission(UGC), shall be

strictly in accordance with the decision of the Central

Government, Ministry of Human Resources Development

(Department of Education) as contained in Appendix-I.”

Here also I may refer to clause 2.3.1 of the Regulation,

which is quoted hereunder:

” 2.3.1- The revised scales of pay and age of

superannuation as provided in clause 2.1.0 above, may

also be extended to Universities, colleges and other higher

educational institutions coming under the purview of the

State Legislature and maintained by the State

Governments, subject to the implementation of the scheme

as a composite one in adherence of the terms and

conditions laid down in the MHRD notifications provided

as Appendix I and in the MHRD letter No. F.1-7/2010-U II

dated 11 May, 2010 with all conditions specified by the

UGC in these Regulations and other Guidelines.”

Now we may come what is Appendix 1 as referred to
14

in clause 2.1.0. Appendix 1 is nothing but the letter of the

Central Government dated 31.12.2008, which contained

various terms and conditions including enhancement of age

of superannuation. It is this letter that was used by the

petitioners in the earlier writ application, which was finally

decided by the Division Bench as against the teachers

holding that this letter was not a part of formalized

Regulation of UGC. The Court naturally negatived the stand

but on the ground that the letter itself referred to Central

University at the first instance and for increasing the age of

University Teachers of State legislature, there was no formal

Regulation.

It is now submitted that now this communication

dated 31.12.2008 is a part of the formal Regulation as framed

by UGC which in turn has been made applicable to all

Universities of India including State University and which

by virtue of the letter of the Central Government has

become applicable and has to be accepted by the State

Government as a whole, as referred to above.

Clause 8 of Appendix-1 to the Regulation deals

with other terms and conditions. Clause 8(f) deals with age

of superannuation. Clause 8(f)(i) is quoted hereunder :

” In order to meet the situation arising out of shortage

of teachers in universities and other teaching institutions

and the consequent vacant positions therein, the age of
15

superannuation for teachers in Central Educational

institutions has already been enhanced to sixty five years,

vide the Department of Higher Education letter No. F. No.

119/2006- U.11 dated 23.3.2007,for those involved in class

room teaching in order to attract eligible persons to the

teaching career and to retain teachers in service for a

longer period. Consequent on upward revision of the age of

superannuation of teachers, the Central Government has

already authorized the Central universities, vide

Department of Higher Education D.O. letter No. F.1-

24/2006-Desk (U) dated 30.3.2007 to enhance the age of

superannuation of Vice- Chancellors of Central universities

from 65 years to 70 years , subject to amendments in the

respective statutes, with the approval of the competent

authority (Visitor in the case of Central Universities).”

Then in this Appendix there are some conditions as to

the applicability of the Scheme, as contained in clause 8(p) with

regard to financial assistance and is contained in clause 8(p)(v).

The petitioners would now submit that the deficiency as

noticed by the Division Bench earlier while negativing the plea

of the teachers for extension of age of superannuation that there

was no formalized regulation of the UGC stands cured with the

regulation being framed and direct order being issued making

the same applicable to every University incorporated under

Central Act, Provincial Act or the State Act and to every
16

deemed University. Once these formal regulations have been

issued, then in terms of Section 67(a) Bihar State Universities

Act, 1976, which is the same as Section 64(a) of the Patna

University Act, 1976, the age of superannuation of University

teachers would automatically get extended by operation of law

as contained therein and would become 65 years. It would also

be their submission that the Central Government and UGC

made it clear that the entire package/scheme has to be accepted

as a whole and if that is done , then and only then the central

financial assistance would flow to the State .

Petitioners would then rely upon the Resolution of

the State Government dated 29.7.2010 in the Department of

Human Resources issued in the name and under authority of the

Governor, which was taken pursuant to a decision of the State

Cabinet wherein pursuant to the Regulation, as framed and the

decision of the Central Government dated 31.12.2008, State

accepted to implement the package offered clearly noticing that

as a consequence of the terms and conditions contained therein,

the financial assistance would be available from the Central

Government. The Resolution states in para 3 thereof the

financial assistance available, which is the same as stipulated in

clause 8(p)(v) of the letter of the Central Government dated

31.12.2008, which is Appendix 1 of the UGC Regulation, 2010.

This Resolution of the State Government has been brought on

record by way of supplementary affidavit by the petitioners and
17

is also part of State‟s counter affidavit . Also brought on record

is the settlement entered into between the State Government

and the representatives of the different federations of the

teachers working in different Universities of the State of Bihar

dated 14.7.2010, which clearly stated that UGC pay scale had

already received the acceptance from the State Cabinet with

effect from 1.1.2006. It also noticed that so far as age of

superannuation of University teachers is concerned, is to be

extended to 65 years for which the State is bound.

On behalf of the Universities, counter affidavits

have been filed. The stand of the Universities is that they would

be bound to implement whatever decision State Government

takes and is statutorily binding on them.

The State Government in its turn has filed a

counter affidavit. In para 8 thereof they have categorically

accepted that there is an agreement between the State

Government and the Teachers Federation with regard to

increase of age of superannuation to 65 years . Para 8 of their

counter affidavit is quoted hereunder: –

” That, the deponent further humbly submit that

it is important to mention here that in the meantime on

14.7.2010 the federation of University teachers entered into an

agreement with the State Government in which several decisions

were taken including the enhancement of age of superannuation

from 62 to 65 years.”

18

They do not in their counter affidavit deny the UGC

Regulation of the year 2010 nor do they deny the applicability

of the letter dated 31.12.2008 of the Central Government, which

is Appendix 1 to the Regulation. They accept the Resolution

dated 29.7.2010 of the State Government. But apparently their

stand is that there has been no conscious decision on the part of

the State Government to enhance the age of superannuation of

University Teachers to 65 years from 62 years. It is the

correctness of this stand that is now in question.

This curious stand of the State Government in their

counter affidavit regarding no conscious decision having been

taken is based on a misplaced notion, as apparent from para 10

of the counter affidavit, which is quoted hereunder :

” 10. That, the deponent humbly submit that, it will not

out of place to mention here that in view of order dated

26.7.2010 passed in S.L.P.No.(s) 18766- 18782/2010

Legislature/Cabinet cannot implement the aforesaid agreement

and as such no notification can be issued in this regard.”

The Apex Court having passed status quo order as on

26.7.2010 in an appeal from the Division Bench judgment of the

case of Professor (Dr.) Jagdish Prasad Sharma.they were

precluded to take any decision in this regard.

Their further stand is that the matter is before the

Legislature and decision would be taken in accordance with law

after final orders of the Hon‟ble Supreme Court in the aforesaid
19

S.L.P. No.(s0 18766-18782/2010, as apparent from para 11 of

the counter affidavit.

At this stage itself I may point out that whoever

suggested this stand was deliberately trying to create problem

where there was none. The appeal before the Apex Court was on

basis of facts as stood before this Court when the learned Single

Judge delivered the judgment in the case of Professor (Dr.)

Jagdish Prasad Sharma (supra) to every body knowledge the

whole factual situation changed materially by the letter of the

Central Government dated 11th May, 2010 followed by the UGC

Regulation, 2010.

It may be noted that in spite of notice to

UGC and it being represented by its counsel they have not

chosen to file any counter affidavit.

Having heard the parties and having given my

anxious consideration to the facts and circumstances noted

above, in my view, the writ applications now at last must

succeed.

As noticed above, the fact situation has

undergone materials change since the decision of the Division

Bench in the case of State of Bihar -v- Professor (Dr.)

Jagdish Prasad Sharma (supra).As noticed above, in that case

itself it was held that there was no formalized Regulation of

UGC. That deficiency has since been cured and as referred to

above the formal UGC Regulation , 2010 has been issued on
20

30th of June,2010. The Division Bench had held that the letter

of the Central Government dated 31.12.2008 was not made

applicable to the State universities by a formalized Regulation

of UGC. That stands fully cured by UGC making that letter of

the Central Government dated 31.12.2008 as an integral part of

the Regulation being Appendix 1 to the Regulation and as per

the terms of the Central Government letter dated 11.5.2010, the

Central Government letter dated 31.12.2008 has been

specifically made applicable to the State Government with a

specific direction to implement the scheme as a composite one

including the age of superannuation as mentioned in para 8(f) of

the Central Government letter dated 31.12.2008. Thus, seen

there is now a formalized decision in the shape of UGC

Regulation with regard to enhancement of age of

superannuation of University Teachers to 65 years.

In my view, one must consider the provisions of the

University Grant Commission Act, 1956, and in particular the

definition of “University” as given in Section 2(f) therein.

University would include all Universities established under

Central Act, Provincial Act or the State Act..

Then reference may be made to Section 12 of the

University Grants Commission Act, which defined the function

of the Commission, which makes it clear that general duty of the

Commission is to take all such steps as it may think fit for the

promotion, co-ordination of University Education and for
21

determination and maintenance of standard of teaching etc.

Then we may refer to Section 20 of the UGC Act, which obliges

the Commission to abide by the direction on question of policy

given to it by the Central Government. These clearly establish

that the Central Government has plenary power to lay down

policy for the Commission and the Commission has the

function to implement the policy apart from formulating steps

in relation thereto.

As seen from the facts, noted above, the Central

Government issued direction vide its letter dated 11.5.2010

that its policy contained in letter 31.12.2008 would now apply

to all Universities in the country and this was formalized by the

Regulation of UGC dated 30th of June, 2010. Material part of

letter dated 11.5.2010 has been quoted above and in particular

para 4 thereof.

Now, we come to the material portion of Section 67(a)

of the Bihar Universities Act, 1976, which, as stated above, is

the same as Section 64(a) of the Patna University Act, 1976,

which is quoted hereunder:

“…… the age of retirement of teaching employees

will the same which would be decided by the University Grants

Commission in future.”

In my view, now, by operation of Section 67(a) of the

Bihar Universities Act and for that matter Section 64(a) of the

Patna University Act, once such a formalized decision of UGC
22

has taken place, the age of university teachers or the teaching

employees of the University would automatically by operation

of law get extended to 65 years and no formalized decision of

the State Government was required in this regard as has also

been noted by the Division Bench in para 42 of its judgment

quote above.

Apparently it is because of this that in the Cabinet

Resolution of the State Government, there is no specific

mentioned of this enhancement of the age of superannuation of

teaching employees of the University. Further it may be noted

that in the Resolution of the State Government, as referred to

above, consequent upon the UGC Regulation, 2010, there is

neither an indication nor a whisper by the State not accepting

the scheme as propounded by the UGC in totality and more so,

not accepting it in relation to extending the age of

superannuation. I may add here that a decision of the State

Government even if it were to be of not extending the age from

62 years to 65 years that would be a self destructive decision of

the State Government inasmuch as then they would not be

adopting and implementing the UGC package as a whole and

that would entail serious consequences for the State inasmuch as

apart from other consequence, they would not be entitled to

any financial assistance from the Central Government because

the Central Government‟s direction is clear and unambiguous

that accept the package as a whole including the condition for
23

financial assistance and age of superannuation. It is once basket

and not severval . The State Cabinet Resolution, as noted above,

accepts the direction of the Central Government, as contained in

their letter dated 31.12.2008, which is, as noted above, now a

part of the statutory regulation of UGC, 2010.

Before parting, I may notice one other disturbing

factor. Petitioners have brought on record as Annexure 7 to their

supplementary affidavit the Cabinet Memorandum prepared

by the Human Resources Department of the State Government

dated 6th July, 2010, the correctness of which has not been

disputed . In the said Memorandum in clause 3(x) it has been

suggested to the State Cabinet that the Central Government

wants revision of pay scale etc. of the University teachers along

with all other conditions but so far as age of superannuation to

65 years is concerned , the same has been left to the discretion

of the State Government as per UGC letter. This, to say the

least, is not only misleading but far from the truth . Though the

Cabinet Memorandum has been prepared on 6th of July,2010

and specifically mentioned for implementation of

recommendation of the University Grants Commission in

regards to revision of pay scale and connected matters and it

specifically refers to the letter of the Central Government dated

31.12.2008, it omits any reference to the letter of the Central

Government dated 11.5.2010 addressed to all educational

Secretaries of all State Governments, which specifically
24

directed the State Government to implement the entire scheme

as a composite one including the age of superannuation, which

is contained in para 4 of the aforesaid letter and is also quoted

above. This Cabinet Memorandum also does not refer or

whisper to the UGC Regulation, 2010 issued on 30.6.2010

though the Memorandum refers to the provision of financial re-

imbursement contained therein, which only shows that there

was a deliberate attempt to create a misunderstanding in this

regard where, in fact, things have been made crystal clear by

the Central Government and the UGC. This is a matter of grave

concern .It is for the State Government to look into it.

Thus, inevitable result is that with effect from

30.6.2010, the age of superannuation of teaching employees of

Universities in the State of Bihar stands extended to 65 years.

As a consequence whereof any University teaching employee or

teacher, who was in service then would be entitled to the benefit

of extended the age of superannuation and any one, who was

forced to retire on or after that date prior to attaining the age of

65 years has to be taken back in service with full continuity and

all consequences .

The writ applications, with the aforesaid

observations and directions, are allowed.

( Navaniti Prasad Singh, J.)
singh