High Court Jharkhand High Court

Arun Kumar Sinha vs Jharkhand Academic Council & on 3 May, 2011

Jharkhand High Court
Arun Kumar Sinha vs Jharkhand Academic Council & on 3 May, 2011
IN THE HIGH COURT OF JHARKHAND AT RANCHI      
                W.P. (C) No. 6442 of 2010
                           With
                    I.A. No. 1041 of 2011
Arun Kumar Sinha                                          ...... Petitioner
                              Versus 
 The Jharkhand Academic Council, Ranchi & ors. ...... Respondents
                             ­­­­­­­­­
 CORAM:  HON'BLE MR. JUSTICE D.N. PATEL  
                             ­­­­­­­­­
For the Petitioner                   :  Mr. D.K. Sinha,  Advocate
For Respondent­J.A.C.                :  Mr. M.S. Anwar, Sr. Advocate
                                        Mr. Rajesh Kumar, Advocate
For Respondent Nos. 4 to 8           :  Mr. Vijay Pratap Singh, Sr. Advocate
                                        Mr. Amit Kumar Das, Advocate
                             ­­­­­­­­­
               rd
 04/Dated: 3    May, 2011
                              

1.

  The present writ petition has been preferred by the so called donor, who 
has been placed initially in the Managing Committee under Section 7.6 of the 
Jharkhand Academic Council Act, 2002, but, subsequently, it is alleged against 
the petitioner that he is not, at all, a donor, therefore, all difficulties have 
been   started   against   the   present   petitioner.   Moreover,   the   terms   of   the 
appointment   of   the   present   petitioner   in   the   Managing   Committee   of   the 
Ramgarh   Inter   Women’s  College,   Ramgarh  comes   to   an   end   after   lapse   of 
three years of period i.e. on 28th February, 2011. It is, therefore, submitted by 
learned counsel for the petitioner that the petitioner is rightly appointed in 
the   Managing   Committee   and   he   should   be   continued   as   Managing 
Committee’s member for the management of Ramgarh Inter Women’s College, 
Ramgarh.

2.   Learned counsel for the petitioner also submitted that there is no financial 
irregularity committed by the present petitioner. The petitioner is a donor at 
the   Ramgarh   Inter   Women’s   College.   Nonetheless,   it   is   submitted   that   the 
terms of the Managing Committee has been over on 28th February, 2011 and 
the Jharkhand Academic Council, Ranchi is on verge of finalizing the new 
Managing Committee and the name of the petitioner may be considered by 
the Jharkhand Academic Council, Ranchi.

3.     I have heard learned counsel for the respondents, who have submitted 
that as per Annexure­1, the terms of the Managing Committee, wherein, the 
petitioner is one of the members, has commenced from 1st March, 2008 and 
the term has been completed after three years on 28th  February, 2011 and, 
thereafter,  ad­hoc  arrangement  is   going  on,  by   the  order  of  this  Court.

      ­2­
Nonetheless, Jharkhand Academic Council, Ranchi may be directed to finalize 
new Managing Committee, within stipulated time.

4.  Learned counsel for respondent nos. 4 to 8 submitted that the obligation 
on the part of respondent nos. 4 to 8 is already discharged by giving names 
vide letter dated 26th February, 2011, which is annexed with I.A. No. 1041 of 
2011, preferred in this writ petition and respondent no. 1 can verify those 
names and may consider for the constitution of the Managing Committee.

5.     In   view   of   the   aforesaid   submissions,   there   is   no   legal   right   vested   in 
petitioner to continue as member of the Managing Committee of the College 
as the term of the Managing Committee came to an end after expiry of three 
years from the date of its constitution. I hereby direct respondent no. 1 to 
finally   constitute   the   Managing   Committee   of   the   Ramgarh   Inter   Women’s 
College, Ramgarh, in accordance with the Jharkhand Academic Council Act, 
2002, as earliest as possible, maximum within a period of fifteen days from 
the date of receipt of a copy of this order. 

6.    In view of the aforesaid direction, the petition is, hereby, disposed of.

7.   I.A. No. 1041 of 2011 is also disposed of, in view of the final disposal of 
the writ petition.

                          (D.N. Patel, J.)
Ajay/