High Court Patna High Court - Orders

Anju Kumari vs The State Of Bihar &Amp; Ors on 10 November, 2010

Patna High Court – Orders
Anju Kumari vs The State Of Bihar &Amp; Ors on 10 November, 2010
              IN THE HIGH COURT OF JUDICATURE AT PATNA
                              CWJC No 17340 of 2010
               Anju Kumari, wife of Sri Ramesh Kumar Yadav and daughter of Sri
              Gajendra Yadav, resident of village - Ekdara, P S - Khajauli, District
              - Madhubani                                           -      Petitioner
                                       Versus
         1    The State of Bihar
         2    The Principal Secretary, Department of Human Resources Development,
              Government of Bihar, Patna
         3    The District Teacher Employment Appellate Authority, Balbhadrapur,
              Laheriya Sarai, Darbhanga
         4    The District Collector, Darbhanga
         5    The District Superintendent of Education cum District Programme Co-
              ordinator, Sarba Shiksha Abhiyan, Darbhanga
         6    The Block Development Officer, Jaley, Post - Jaley, District - Darbhanga
         7    The Block Education Extension Officer, Jaley, P S - Jaley, District -
              Darbhanga
         8    The Mukhiya, Gram Panchayat Raj Rarhi Purvi, Post - Kamtaul, P S -
              Kamtaul, District - Darbhanga
         9    The Panchayat Secretary, Gram Panchayat Raj, Rarhi Purvi, Post - Kamtaul,
              District - Darbhanga
         10   Ranju Kumari, wife of Sri Lakshman Sahu, resident of Mohalla - Lakshmi
              Sagar, Post - Lakshmi Sagar, P S - Sadar, District - Darbhanga
                                                                      -      Respondents

                                             ***

For the petitioner : Mr Tej Bahadue Singh, Sr Advocate
With Dr Mrityunjaya Kr Gautam, Advocate

For the S t a t e : Mr A C to A A G – II

***

2 10.11.2010 The petitioner is aggrieved by order dated 06.09.2010

passed in Case No 724 of 2009 by the District Teachers Appointment

Appellate Authority, Darbhanga. The said appeal was filed by Ranju

Devi (Respondent No 10) challenging the selection of petitioner as

Panchayat Teacher. The Tribunal, after notice to the petitioner and after

perusing the records, allowed the appeal and has directed that the services

of petitioner should be terminated and instead respondent No 10, who has

much better academic record and was much above in the merit list, be
2
taken in. Mr Tej Bahadur Singh, learned Senior Counsel in support of the

writ petition has raised two issues. Firstly, he submits that a selection that

was done in the year 2006 could not have been challenged before the

Tribunal in the year, 2009 in view of the judgment of this Court since

reported in the case of Alok Kumar and Others -Versus- State of Bihar

and Others, 2009 (2) PLJR 929. He secondly submitted that in view of

the fact that respondent No 10 was not found present in the counselling

that was held on 18.12.2006 and the Selection Committee having decided

to accept the recommendations pursuant to counselling on 18.12.2006,

respondent No 10 would not have raised any grievance. Having

considered the matter, in my view, both the submissions cannot be

sustained and are misconceived in fact and in law.

So far as the first question about delay is concerned, one has

to notice the facts before the principles laid down in a judgment are

applied. The facts of this case are noted in the very opening paragraph of

the Tribunal. The Tribunal has noted that applicant before it (Respondent

No 10 herein) had first moved the High Court in CWJC No 10112 of

2008. That was disposed of on 14.12.2009. Shri Singh, learned Senior

Counsel was fair enough to produce the order of this Court. That order

clearly directed the writ petitioner therein (Respondent No 10 herein) to

file application before the Tribunal within 30 days with a further direction

to the Tribunal to decide the matter on merits. It is not in dispute that this

application was filed much within the period of 30 days before the

Tribunal and, thus, the Tribunal was obliged to decide the same on merit.

The Tribunal having decided pursuant to directions of this Court the
3
judgment, as relied on by Shri Singh, would not apply.

Now coming to the second aspect of the matter. From the

order of the Tribunal, it is clear that first the counselling was fixed for 16th

and 17th of October, 2006. This fact is not in dispute. What is in dispute

is this counselling was improperly called meaning thereby that not all

Members of Selection Committee were notified. In my view, that makes

little difference. When all applicants were present that is apart from

others petitioner and respondent No 10, they were all present. After the

counselling was over, it appears suddenly, on 18.12.2006, the Selection

Committee decided to hold counselling once again and on that day, not

only the notice was put up but immediately counselling held and

candidates selected. Obviously, their being no prior notice, several

persons did not turn up. Respondent No 10, who had no information of

the second counselling, could not turn up and showing her absent, the

petitioner was selected. Here, it may be noted that respondent No 10 had

67 points in the merit list whereas petitioner had only 57 points. On these

findings of fact, the Tribunal set aside petitioner’s selection. In my view,

no exception can be taken to the decision of the Tribunal.

Mr Singh tried to persuade the Court that it was

subsequently in the meeting of March, 2007 that the Selection Committee

decided to accept the counselling of 18.12.2006 as the correct counselling

and acted upon it. In my view, that decision was a wrong decision for the

simple reason that counselling having concluded on 16th and 17th of

October 2006, no candidate was noticed of recounselling on 18.12.2006.

Suddenly on 18.12.2006, the Committee decides to hold recounselling,
4
puts up the notice and completes the counselling. That is not how a

public body is to function. That counselling was void. It cannot be said

that except a handful, all others were duly notified as to the validity of the

first two counsellings that is on 16th and 17th of October, 2010. Again, in

my view, it makes little difference as to who is present for counselling. If

we keep in mind the purpose of counselling, the purpose of counselling is

only verification of testimonials. It is not any interview or any test of any

sort. No candidate is prejudiced by one or the other Member being

absent.

In that view of the matter, I find no merit in this writ

application. It is, accordingly, dismissed.

M.E.H./                                            (Navaniti Prasad Singh)