High Court Patna High Court - Orders

Shahid Nayeem vs The B.N.Mandal University &Amp; … on 9 August, 2010

Patna High Court – Orders
Shahid Nayeem vs The B.N.Mandal University &Amp; … on 9 August, 2010
               IN THE HIGH COURT OF JUDICATURE AT PATNA
                               CWJC No.2732 of 2010
                                   UMESH JHA
                                       Versus
                          THE STATE OF BIHAR & ORS
                                         with
                              CWJC No.3240 of 2010
                         PROF.RAZI AHMAD SHAHEEN
                                       Versus
                          THE STATE OF BIHAR & ORS
                                         with
                              CWJC No.3440 of 2010
                                 NIRMALA DEVI
                                       Versus
                          THE STATE OF BIHAR & ORS
                                         with
                              CWJC No.4734 of 2010
                        SURESH PRASAD SUMAN & ANR
                                       Versus
                          THE STATE OF BIHAR & ANR
                                         with
                              CWJC No.4855 of 2010
                     AKSHYABAT KUMAR THAKUR & ORS
                                       Versus
                          THE STATE OF BIHAR & ORS
                                         with
                              CWJC No.6319 of 2010
                              KULDIP YADAV & ORS
                                       Versus
                          THE STATE OF BIHAR & ORS
                                         with
                              CWJC No.7334 of 2010
                            GAUTAM KUMAR SINGH
                                       Versus
                          THE STATE OF BIHAR & ORS
                                         with
                              CWJC No.7726 of 2010
                          BINIT KUMAR SINGH & ANR
                                       Versus
                     THE V.C.,BHUPENDRA NR.MANDAL U
                                         with
                              CWJC No.7816 of 2010
                                SHAHID NAYEEM
                                       Versus
                    THE B.N.MANDAL UNIVERSITY & ORS.
                                     -----------

3 9.8.2010 In all these mattes there are two questions involved-
2

one with regard to payment of salary of permanent teaching and

non teaching staff of various Universities of the Bihar, which is

in arrear. The reasons are not for this Court to consider. The first

liability is on the University and then upon the State. Each is

pointing a finger to other. The result is that the poor employees

are left hanging with nowhere to go but to burden this Court to

decide purely factual issue and not issue of law.

The second is with regard to fourth phase constituent

colleges. The colleges were made constituent as far back as in

1986. Twenty four years have gone by, instead of dust settling,

more and more dust is thrown up. The Supreme Court settled the

matter by accepting Agarwal Commission Report in the year

2004.We are in 2010 and the confusion still remains at

large.Agrawal Committee Report clearly envisages three types

of teaching and non teaching employees. One, who were

appointed on duly sanctioned posts before the cut off date, in

respect thereof neither the State nor the University could dispute

their liability to pay. Regrettably, they remain un-paid, for

whose fault the Court need not go into the question because the

Court is not in fault finding exercise but an exercise to ensure

payment. The second category was where the University, having

scrutinized the necessity, had already made recommendation for

sanctioning the posts to the State Government before the cut off

date and appointments were made on those posts in anticipation

of sanction. Those posts were ultimately sanctioned. The third
3

category was where the University itself sought sanction of posts

after the cut off date, for whatever reason and there were

appointments to these posts. This list was to be discarded with

no payment liability. To my understanding the only problem

would arise with the second list where as per direction of the

Supreme Court, University had to pass the orders in terms of

Section 4 (1) (14) of the Bihar Universities Act. The only order

that was required to be passed by the University is who is the

employee duly qualified occupying the said sanctioned post and

since when. Unfortunately, even though six years have gone by

, the confusion remains where it is, which only shows that

neither the State nor the University is interested in precipitating

the matter may be because the greater the confusion the greater

the benefit for certain sections. These are unconstitutional

consideration. The Court expects more from the State. State has

to take the responsibility to set its house in order and the

University is a part of the house.

These Universities were created almost 40 years

back and till today neither the State nor the University knows

anything about its staff may be teaching or non teaching. What is

more painful is as if 40 years is not enough, no effort is being

taken to end this purely factual dispute and each time the matter

is thrown to the Court to find a solution. Neither the University

accepts the responsibility nor the State accepts the responsibility.

The result is that the arrear of salary consequent to incremental
4

effect as far back as in 1986 are yet to be liquidated .

In this connection though this Court has no advisory

jurisdiction, the Court cannot stop but point out that the role of

the Chancellor is an important one . It must be remembered that

the post of Chancellor and making the Governor the

Chancellor has a purpose behind it. It was not that the legislature

wanted to confer a favour on the Governor by making him

Chancellor. This creation has a history and a purpose behind it.

The reason was that right from the time, education was taken to

be the State responsibility , it was also understood that it must be

kept away from the political control and political interference .

Education being the foundation for the next generation had a

special significance. Thus to keep University away from direct

political interference and direct political control, a buffer in the

shape of Governor, the Chancellor was introduced where

undesirable political interference would be filtered out and the

Universities could maintain their academic standard and

academic atmosphere without falling to the pressure of the

Secretariat or the politician. It is, therefore , statutorily

provided that Universities are autonomous bodies and the

Chancellor is a person who being a Governor is not subject to or

subordinate to the Government. It is on this consideration that

autonomy and the academic standard can be maintained without

political interference but all these are empty words, for the

Universities does no survive on air or water. It needs fund for
5

every activity. It has no means to raise its own fund.Thus, the

role of the State comes in . To ensure academic standard, the

State must ensure a flow of fund to the Universities and this is

where all problems start. The University considering its

autonomous status fails to act responsibly , State sleep over the

matter , start reacting only when it is too late .Officers of the

Universities and the Teachers instead of spending their time in

teaching are more busy fighting for their survival. A fight which

should never happen if the house was in order. Forty years back

Universities were created and till today accounts are absolutely

chaotic .The State has done little. The estimated liability, it is

more in the shape of guesstimate rather than estimate, of arrears

run into almost Rupees 1500 crores. The confusion and chaos

only being added every day and not a single effort is being made

to end this chaos once for all. A triangular match is being

played with blame game from University to the State, the State

to the Chancellor and the Chancellor to the University and

unfortunately ball game does not stop and the ball all along is

the employees. It is high time that the State gets together with

the University and use the high office of the Chancellor to sort

out and settle this matter once for all and not leave it to the

Courts to sort out factual matrix not involving questions of law.

I, accordingly direct the State Government to seek

audience of the Chancellor and his indulgence to sort out the

matter of salary arrears of the teaching and non teaching staff of
6

both fourth phase constituent colleges as well as other staff at an

early date. The university would also be required to be taken

into consideration and confidence, for Vice Chancellors are

appointed by the Chancellor and the scheme, as noticed above,

would make it obligatory upon the Chancellor to see that this

problem, which has grown for 40 years is brought to a terminal

end.

List these matters again on 30.8.2010 at 2 P.M.,

when learned Advocate General, Bihar, Patna would inform this

Court as to the concrete steps taken and not mere words

spoken as to working towards solution in this regard in the

manner , if possible, indicated above.

In the mean time State and the University would also

be required to file individual specific counter affidavits in the

cases and no general counter affidavit would be acceptable by

this Court.

( Navaniti Prasad Singh, J.)
singh