High Court Patna High Court - Orders

Anupam Kumari vs The State Of Bihar &Amp; Ors on 25 January, 2011

Patna High Court – Orders
Anupam Kumari vs The State Of Bihar &Amp; Ors on 25 January, 2011
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                          CWJC No.14563 of 2009
                 1. ANUPAM KUMARI D/O RAM PRASAD SINGH VILL- MOTIPUR, P.S.
                 TAJPUR, DISTT. SAMASTIPUR---------------PETITIONER
                               Versus
                 1. THE STATE OF BIHAR
                 2. THE COMMISSIONER-CUM-SECRETARY DEPTT. OF HEALTH, GOVT.
                 OF BIHAR, PATNA
                 3. THE STATE HEALTH SAMITI, BIHAR, PATNA   FAMILY -WELFARE
                 BHAWAN, SHEIKHPURA, PATNA-16, THROUGH ITS ADVISOR
                 4. THE DISTRICT MAGISTRATE SAMASTIPUR
                 5. THE CIVIL SURGEON-CUM-MEMBER SECRETARY DISTRICT HEALTH
                 SAMITI, SAMASTIPUR SADAR HOSPITAL CAMPUS, SAMASTIPUR
                 6. BIHAR SCHOOL EXAMINATION BOARD, PATNA-1 THROUGH ITS
                 CHAIRMAN
                 7. THE SECRETARY BIHAR SCHOOL EXAMINATION BOARD, PATNA
                 8. THE DIRECTOR OF SECONDARY EDUCATION GOVT. OF BIHAR, NEW
                 SECRETARIATE BUILDING, PATNA-1
                 9. THE DISTRICT EDUCATION OFFICER SAMASTIPUR
                 10. THE DISTRICT SUPERINTENDENT OF EDUCATION SAMASTIPUR
                 11. THE PRINCIPAL null MODEL INTER COLLEGE, SAMASTIPUR,
                 MOH- BAHADURPUR, P.S. SAMATIPUR TOWN, DISTT. SAMASTIPUR
                 12. THE BIHAR NURSES REGISTRATION COUNCIL, PATNA
                 SECRETARIAT BUILDING, PATNA THROUGH ITS REGISTRAR----------
                 ---------------------------------RESPONDENTS
                               -----------

For the Petitioner: Mr. Najmul Hoda, Advocate
Mr. Dr. Alok Kumar Alok, Advocate
For the State: Mr. Vipin Kumar, AC to GP-VIII
For Respt.No.12: Mr. J.P. Karn, Sr. Advocate
For the Intermediate
Council: Mr. S.K.Mandal, Advocate

————–

4 25.1.2011 Heard learned counsel for the parties.

Petitioner’s service has been dispensed with by

virtue of the order contained in annexure-10 issued by the Civil

Surgeon, Samastipur on the ground that the so called training

certificate obtained by the petitioner as A.N.M. is not a recognized

degree by the Bihar Nurses Registration Council though the

petitioner had been appointed to the post on the basis of annexures

1 and 2. But on due scrutiny this fact having emerged, the

impugned order came to be issued which is under challenge in the

present writ application.

Submission of learned counsel for the petitioner is
-2-

that both annexures- 1 and 2 are from institutions established

either by the State or the Government of India and therefore no

separate registration or recognition for this degree are required and

the reasons indicated in annexure-10 to that extent is erroneous if

not arbitrary.

Counter affidavit has come to be filed on behalf of

respondents specially the official respondents including

respondent no. 12 i.e. the Bihar Nurses Registration Council. Their

stand is that the petitioner lacks requisite qualification for

appointment because the so called degree which she has annexed

with the writ application is not a recognized degree or registered

as such by Bihar Nurses Registration Council. Recognition or

registration with Bihar Nurses Registration Council is a must and

both annexures-1 and 2 does not qualify her to be treated as

validly qualified A. N.M.

A categorical statement has been made on behalf

of respondent no.12 that in terms of section 16 (c ) of the Indian

Nursing Council Act, 1947 there is a uniform syllabus and courses

of studies which has been prescribed and the degree issued on

said standard of prescribed courses are the degrees which are

recognized or registered as such, not any vocational course offered

by any institution much less the Intermediate Council of Bihar will

help the situation for the petitioner. The Bihar Nurses Council

does not recognize vocational course of A.N.M. offered by

erstwhile Intermediate Council of Bihar.
-3-

Learned counsel representing the petitioner

thereafter submits that she has already approached the Council in

question for registration on the basis of her qualification but no

decision has been taken by them till date.

The evidence annexed with the writ application

specially annexure-9 does not support that such an application has

been filed before the Bihar Nurses Registration Council. The

application seems to have been addressed to many other persons

except to respondent no.12.

The reasonings given by the respondents for

issuance of annexure-10 does not seem to be misplaced because

despite indulgence shown to learned counsel for the petitioner he

has failed to produced any document or any evidence to show that

annexures-1 and 2 are valid degree which have recognition of law

under 1947 Act. In that background it is difficult for this Court to

interfere with the impugned order but the Court will not come in

the way if the petitioner wants to move respondent no.12 seeking

registration if she fulfills the criteria. The Court does not express

its opinion on this issue for many a reasons.

This writ application is dismissed with the liberty

as above.

RPS                  (Ajay Kumar Tripathi,J.)