High Court Patna High Court - Orders

Lokesh Kumar Dubey vs The State Of Bihar &Amp; Ors on 15 November, 2010

Patna High Court – Orders
Lokesh Kumar Dubey vs The State Of Bihar &Amp; Ors on 15 November, 2010
  IN THE HIGH COURT OF JUDICATURE AT PATNA
                  CWJC No.17456 of 2010
    Lokesh Kumar Dubey, S/o-Late Dhruv Narayan Dubey, R/o-Village-
    Panjwar, Post-Panjwar, P.S.-Raghunatupur, District-Siwan.
                                                         -Petitioner.
                   VERSUS
 1. The State of Bihar through Director Human Resource Department
    Government of Bihar, Patna.
 2. The Commissioner-cum-Secretary, Human Resource Department,
    Government of Bihar, Patna.
 3. The District Magistrate, Siwan.
 4. The District Superintendent of Education, Siwan.
 5. The Block Development Officer, Raghunathpur Block, Siwan.
 6. The Block Extension Officer, Raghunathpur Block, Siwan.
 7. The Mukhiya, Panchayat Raj Panjwar, P.O.-Panjwar, P.S.-
    Raghunathpur, District-Siwan.
 8. The Panchayat Secretary, Panchayat Raj Panjwar, P.O.-Panjwar, P.S.-
    Raghunathpur, District-Siwan.
 9. The Member District Teacher Employment Appellate Tribunal,
    Siwan.                                             -Respondents.
                     WITH

          CWJC No.14472 of 2010
    Ram Niwash Tiwari, S/o- Shri Bidaya Bhushan Tiwari, R/o- Vill.-
    Raghunathpur, P.O.+P.S.- RaghunathpuR, Distt.- Siwan, Bihar.
                                                      -Petitioner.
                   VERSUS

1. The State of Bihar through Education Secretary Education
    Government of Bihar.
2. The District Magistrate, Siwan.
3. The District Superintendent of Education, Siwan.
4. The Block Education Extension Officer, Raghunathpur Block, Distt.-
    Siwan.
5. The Block Development Officer, Raghunathpur, Distt.- Siwan.
6. Gopal Singh, S/o- Ramekabal Singh, Mukhiya, Gram Panjawar,
    Block- P.S. Raghunathpur, Distt.- Siwan.
7. The Secretary, Panjawar Panchayat Block- Raghunathpur, Distt.-
    Siwan.
8. Devendra Pathak (Teacher) Kashturva Girl High School, Panjawar,
    P.S.- Raghunathpur, Distt.- Siwan.
9. Lokesh Kumar Dubey, S/o- Late Shri Dhurv Narain Dubey R/o- Vill.-
    Panjawar, P.O. Panjawar, P.S.- RaghunathpuR, Distt.- Siwan, at
    present R/o Rajeev Nagar, Road No. 17, P.O. Keshari, P.S. Digha,
    Distt.- Patna.                                     -Respondents.
                               -----------

(In C.W.J.C. No.17456 of 2010)
For the Petitioner :M/s- Tej Bahadur Singh, Sr. Adv., Sunil Singh,
& Ranjan Kumar Dubey, Advocates.

For the State : Mr. Abhitabh Kumar, AC to GP-IX.

For the Respondent No.7 : Mr. Umesh Kumar Mishra, Adv.

                                           -2-




                                     (In C.W.J.C. No.14472 of 2010)
                  For the Petitioner       : Mr. Chandra Kant, Adv.
                  For the State           : AC to SC-19.

For the Respondent No.9: Mr. Ranjan Kumar Dubey, Adv.

————

02 15.11.2010 In both these two writ petitions the issues are

interlinked. In C.W.J.C. No.17456 of 2010 one Lokesh Kumar Dubey

is the petitioner and he seeks implementation of the order of the

District Teachers Appointment Appellate Authority, Siwan dated

14/17 August, 2010 as passed in Case No.89 of 2010. By the said

order, the Tribunal has inter alia held that upon challenge by the

petitioner, Lokesh Kumar Dubey the services of inter alia Sri Ram

Niwash Tiwari, Panchayat Teacher should be terminated. Lokesh

Kumar Dubey seeks enforcement of this order and challenges the

action of the District Superintendent of Education by which he has

stayed the implementation of the order of the Tribunal.

The second writ petition, being C.W.J.C. No.14472 of

2010, has been filed by Ram Niwash Tiwari challenging the same

very order of the Tribunal, being order dated 14/17 August, 2010, as

passed in Case No.89 of 2010, by the District Teachers Appointment

Appellate Authority, Siwan. In the said writ petition Lokesh Kumar

Dubey is respondent no.9 and has appeared.

Supplementary affidavits/counter affidavits and

rejoinders have been filed. All parties including the Mukhiya of the

concerned Gram Panchayat have appeared. In my view, the two

interlinked issues are involved and, as such, with consent of parties the

two writ petitions have been heard for final disposal at this stage itself.
-3-

The first issue would be whether the District

Superintendent of Education has any authority to sit in appeal over the

order of the Appellate Tribunal. The second issue is whether the order

of the Tribunal is correct or not. If the order of the Tribunal is correct

then it is required to be enforced by this Court in terms of the decision

of the Apex Court in the case of Bhopal Sugar Industries Limited

Versus Income Tax Officer, Bhopal since reported in 1961 Supreme

Court 182.

In my view, so far as the first question about authority

of District Superintendent of Education is concerned, this question

have been settled by this Court several times. The power to adjudicate

such disputes has been conferred on the Appellate Tribunal by Rule-18

of the Bihar Panchayat Teachers (Appointment and Service

Conditions) Rules, 2006. Those Rules read as a whole make the

Tribunal ultimate authority to decide the disputes. The Rules do not

provide that the Tribunal is subject to superintendence by any

authority of the State. Thus, the jurisdiction of the Tribunal is final

and no authority of the State can sit over it in any manner, to the

contrary, they are bound to implement the same. Another aspect is

that the Tribunal exercises quasi judicial functions. It is established

principle that once a quasi judicial authority has applied its mind and

given a decision, which is statutory decision, then no member of the

executive in exercise of his executive power can be permitted to

disregard and/or interfere with the said order unless there be valid

statutory provision in that regards. I may also refer in this connection
-4-

to the Government Notification No.3716 dated 23.10.2008, issued by

the Department of Human Resource Development, notified by the

orders of the Governor and issued under the signature of Principal

Secretary to the Government. This notification was issued consequent

to the establishment of the Tribunal wherein the procedures, powers

and functions of the Tribunal have been notified by the State

Government. In this notification in Clause-Kha (15) State

Government has clearly stipulated that from the decision of the

Tribunal there shall be no appeal before any authority, meaning

thereby, that the order of the Tribunal is final. Thus, seen the District

Superintendent of Education had no authority to stay and/or in any

manner interfere with the order of the Tribunal, however, he may

have dislike or disapprove the order of the Tribunal. Thus, this

question is answered in favour of the writ petitioner, Lokesh Kumar

Dubey.

So far as the second issue is concerned about the

validity of the order of the Tribunal, one must refer to the order of the

Tribunal and the principal facts as noticed by it. From the perusal of

the impugned order of the Tribunal, it appears that upon an application

filed by Lokesh Kumar Dubey, the Tribunal entertained challenge as

against selection of three persons as Panchayat Teachers. They were

Murari Singh, Ram Niwas Tiwari (contesting party) and Vinod Kumar

Yadav. All three were noticed by the Tribunal and heard. So far as

Vinod Kumar Yadav is concerned, upon enquiry from the Bihar

School Examination Board, it was conclusively found that the marks
-5-

sheet submitted by him was forged and fabricated and, as such, the

Tribunal ordered cancellation of his appointment. In neither of the

writ petitions that finding is challenged. So far as Murari Singh is

concerned, the Tribunal has recorded that he was appointed in place of

trained teacher. The Tribunal has also noticed that repeated notices

were sent to him and upon appearance he was given opportunity to

produce certificate of training, which he failed to produce inspite of

opportunity given and, as such, drew adverse inference against him.

On that count and then treating him to be untrained, the Tribunal

cancelled his appointment. This finding is not under challenge before

this Court. When it came to the case of Ram Niwas Tiwari, the

Tribunal noted that the Bihar School Examination Board certified the

marks sheet to be correct. The Tribunal did not find any fault in his

appointment but upon an application filed by Lokesh Kumar Dubey,

as apparent from the order of the Tribunal and on affidavit that he was

wrongly shown absent in the counselling, the Tribunal accepted the

affidavit without any further enquiry and held that he had been

wrongly left out of consideration. That being so, the Tribunal found

that he had 631 marks in Intermediate as against Ram Niwas Tiwary

who had 618 marks and, as such, the Tribunal ordered removal of Sri

Ram Niwas Tiwari and appointment of Lokesh Kumar Dubey in place

of Sri Ram Niwas Tiwari. Sri Ram Niwas Tiwari has challenged this

part of the finding of the Tribunal as in favour of Lokesh Kumar

Dubey.

On behalf of the Ram Niwas Tiwari, it is submitted that
-6-

the selection process was carried out in the year 2006, appointments

were made in the year 2007 and petitioner, Lokesh Kumar Dubey was

shown absent in counseling. The appointment was then challenged

before this Court and subsequently before the Tribunal. From the

order of the Tribunal, it is submitted that Tribunal has not referred to

the records of the selection process but merely relied on the affidavit

filed by Lokesh Kumar Dubey.

On behalf of Lokesh Kumar Dubey, it is submitted that

the Tribunal has called for the records of the entire selection process

and had perused the same and then relied upon the affidavit as filed by

him.

In my view, it must be remembered that the Tribunal is

exercising quasi judicial functions and its orders are the orders at the

first and the final instance and is subject to judicial review only by this

Court. Thus, the order has to be a self-speaking and self-supporting

order. Having perused the order, I do not find even a whisper on the

records much less any finding in respect thereof in a slip shod manner.

The Tribunal has referred to the affidavit and held that the selecting

authorities in order to hide their misdeeds had shown the petitioner,

Lokesh Kumar Dubey absent. How the Tribunal came to this finding

and what are the facts in support thereof has not even been noticed

much less discussed.

Having considered the matter, in my view, these are

sufficient grounds for setting aside the order of the Tribunal in so far

as the Sri Ram Niwas Tiwari is concerned. The order of the Tribunal
-7-

is, accordingly, set aside to the limited extent as it operates against Sri

Ram Niwas Tiwari and the matter is remanded to the Tribunal for

fresh consideration after due notice to the parties and upon perusal and

consideration of the records in detail. The Tribunal would endeavour

to conclude the proceedings within a period of six weeks from the date

of production of a copy of this order before the Tribunal.

With the aforesaid observations and directions, both the

writ petitions are disposed of.

Trivedi/                         (Navaniti Prasad Singh, J.)