High Court Patna High Court - Orders

Kumari Nirmala @Kri.Nirmala Si vs The State Of Bihar &Amp; Ors on 28 September, 2010

Patna High Court – Orders
Kumari Nirmala @Kri.Nirmala Si vs The State Of Bihar &Amp; Ors on 28 September, 2010
        IN THE HIGH COURT OF JUDICATURE AT PATNA
                        CWJC No.7247 of 2010
1. KUMARI NIRMALA @ KUMARI NIRMALA SINHA D/O
    RAMASHISH SINGH R/O VILL.+P.O.- NAUNI, P.S.-
    CHANDRADEEP, DISTT.- JAMUI.
2. DRAUPDI SINHA D/O SIYASARAN SINGH R/O VILL.+P.O.-
    NAUNI, P.S.- CHANDRADEEP, DISTT.- JAMUI
3. JAI PRAKASH YADAV S/O SHUKHDEO YADAV R/O VILL.-
    SAPO, P.O.- NONI, P.S.- CHANDRADEEP, DISTT.- JAMUI
4. NARESH PANDEY S/O BACHHU PANDEY R/O VILL.- SAPO,
    P.O.- NONI, P.S.- CHANDRADEEP, DISTT.- JAMUI
5. MANORAMA KUMARI D/O NAND KISHORE PRASAD SINGH
    R/O VILL.- BARA, P.O.- BARASOLAHPUR, P.S.-
    CHANDRADEEP, DISTT.- JAMUI
6. BANDANA KUMARI W/O SANJAY SINGH R/O VILL.+P.O.-
    NAUNI, P.S.- CHANDRADEEP, DISTT.- JAMUI
7. KAUSHAILENDRA KUMAR S/O RAM SWAROOP YADAV R/O
    VILL.- SAPO, P.O.- NONI, P.S.- CHANDRADEEP, DISTT.- JAMUI
8. RUBI KUMARI D/O RAM SHARAN YADAV R/O VILL.- SAPO,
    P.O.- NONI, P.S.- CHANDRADEEP, DISTT.- JAMUI
9. RAMPRIT KUMAR S/O PRAKASH MEHTA R/O VILL.-
    GONDAPUR, P.O.+P.S.+DISTT.- NAWADA
10. ANURADHA KUMARI D/O LAL KISHORE CHAUDHARY R/O
    VILL.- TAJPUR, P.O.- BARASOLAHPUR, P.S.- CHANDRADEEP,
    DISTT.- JAMUI
11. ARCHANA KUMARI D/O LAL KISHORE CHAUDHARY R/O
    VILL.- TAJPUR, P.O.- BARASOLAHPUR, P.S.- CHANDRADEEP,
    DISTT.- JAMUI
12. KUMARI ASHA SINHA D/O BHIM YADAV R/O VILL.-
    CHATIYANI, P.O.- LOHANA, P.S.- CHANDRADEEP, DISTT.-
    JAMUI
13. PARSURAM YADAV S/O NARAYAN YADAV R/O VILL.+P.O.-
    SAHODA, P.S.- CHANDRADEEP, DISTT.- JAMUI
14. JUNG BAHADUR SINGH S/O KAILASH PANDIT R/O VILL.-
    KOLHANA, P.O.- SEWE, P.S.- CHANDRADEEP, DISTT.- JAMUI
15. MANOJ KUMAR S/O KRISHNA RABIDAS R/O VILL.- BARA,
    P.O.- BARASOLAHPUR, P.S.- CHANDRADEEP, DISTT.- JAMUI
16. YAMUNA KUMARI D/O ASHOK KUMAR R/O VILL.- BAJITPUR,
    P.O.- MAHAPUR, P.S.- KAUWAKOL, DISTT.- NAWADA
17. ARUN KUMAR S/O DEO NANDAN YADAV R/O AKBARPUR,
    P.O.- CHAUDARGAH, P.S.- ARIYARI, DISTT.- SHEIKHPURA
18. JATAN PRASAD S/O GENAURI RAUT R/O VILL.- SAPO, P.O.-
    NONI, P.S.- CHANDRADEEP, DISTT.- JAMUI.

                           VERSUS
1. THE STATE OF BIHAR
2. PRINCIPAL SECRETARY, DEPARTMENT OF HUMAN
   RESOURCES DEVELOPMENT, GOVT. OF BIHAR, PATNA
3. DIRECTOR, PRIMARY EDUCATION, GOVT. OF BIHAR, PATNA
4. THE DISTRICT MAGISTRATE, JAMUI
                                            -2-




                 5. THE DISTRICT SUPERINTENDENT OF EDUCATION, JAMUI
                     CUM DISTRICT PROGRAMME CO-ORDINATOR, BIHAR
                     EDUCATION PROJECT, JAMUI
                 6. BLOCK DEVELOPMENT OFFICER, ISLAM NAGAR ALIGANJ
                     BLOCK, JAMUI
                 7. BLOCK EDUCATION EXTENSION OFFICER, ISLAM NAGAR,
                     ALIGANJ BLOCK, JAMUI
                 8. NIRANJAN SINGH S/O RAJO SINGH MUKHIYA, GRAM
                     PANCHAYAT RAJ KOLHANA, ALIGANJ BLOCK, JAMUI
                 9. AWADHESH KUMAR SINGH S/O NAME NOT KNOWN TO THE
                     PETITIONER PANCHAYAT SECRETARY, GRAM PANCHAYAT
                     RAJ KOLHANA, ALIGANJ BLOCK, JAMUI
                 10. NARESH KUMAR SINGH S/O NAME NOT KNOWN TO THE
                     PETITIONER MEMBER, DISTRICT TEACHER APPOINTMENT
                     APPELLATE TRIBUNAL, JAMUI.
                                                -----------

For the Petitioners :M/s-Ashutosh Ranjan Pandey & Anshuman, Advocates.

For the State : SC (12)
For the Respondent No.8 : M/s Basant Choudhary, Sr. Adv. & Arun Kumar.

————

06 28.09.2010 Upon notice the respondent-Mukhiya on whose

instance proceedings were taken up has appeared and filed counter

affidavit, with consent of parties, the writ petition is being disposed of

at this stage itself.

By this writ application, eighteen petitioners challenge

the order dated 29.03.2010 passed by the District Teacher

Appointment Appellate Tribunal, Jamui in Case No.12 of 2009. By

this order, the Tribunal has held that the appointments as made in

Gram Panchayat Raj Kolhana, Aliganj Block, Jamui as Panchayat

Teachers stood vitiated and, as such, the appointments of the

petitioners were ordered to be cancelled.

It is not in dispute that the petitioners were selected and

appointed in 2006 and have been working since then. Their

appointments were made under Bihar Primary Panchayat Teachers

(Appointment and Service Conditions) Rules, 2006. While assailing
-3-

the order, the first ground that is taken is that the proceedings before

the Tribunal were initiated almost three years after the initial

appointment. It does so appear for the simple reason that the Tribunal

itself was constituted towards the end of the 2008. The Tribunal refers

to a letter of the Block Development Officer, Aliganj forwarding the

matter to the Tribunal that there is something seriously wrong with

that because the letter is dated 10.06.2007 when the B.D.O. was

himself exercising the jurisdiction and there was no provision for the

Tribunal at all. The 2006 Rules were amended and, in particular,

Rule-18 was amended in the year 2008 whereby the B.D.O. was

replaced by the Tribunal. Thus, the Tribunal was wrong in saying that

the matter was referred to it by the B.D.O. in the year 2007, apparently

it has been done only to save the limitation. It does not be hoped of

the Tribunal to look facts to assume jurisdiction.

Be that as it may, I do not rest my order on the said

fact. It is then urged that the Tribunal as constituted under Rule-18 is

a Tribunal of limited jurisdiction. That being so, its jurisdiction would

be limited to the complaint as filed before it.

It is submitted that the Tribunal cannot take upon itself

the role of an investigative agency to scrutinize as if everything was

correctly and validly done or not. It is a Tribunal to decide the

complaint. It is a Tribunal to decide the grievance. It cannot travel

beyond it. The grievance is that the complaint petitions, the records

which the Tribunal called for, none of them were disclosed to the

petitioners. Petitioners were simply asked to answer certain questions
-4-

put by the Tribunal and file their explanations. This, in my view, is

not sufficient compliance of fair justice and principles of natural

justice. Let it be noted that the Tribunal is a quasi judicial Tribunal

and decides inter-party disputes. It must act impartially and in

consonance with the principles of natural justice. This requires that

every chit of paper on which the Tribunal seeks to rely must be made

available to all the parties. The Tribunal cannot travel beyond the

complaint. It cannot start investigating into facts which are neither

alleged nor brought on record.

Thus seen, in the present case, it is obvious that the

Tribunal did not conduct itself in a manner appropriate to a quasi

judicial body. Thus, on this ground alone, the order of the Tribunal

has to be set aside. The matter is remanded to the Tribunal for fresh

consideration, after notice to all the parties and after giving the parties

copies of all documents, reports and communications which the

Tribunal seeks to use in the proceedings. Therefore, the order of the

Tribunal, as impugned (Anneuxre-7), is set aside. Needless to say that

as the petitioners were selected and appointed for the period they have

worked, they would be entitled to their remuneration which the

Tribunal would ensure.

Trivedi/                         (Navaniti Prasad Singh, J.)