High Court Patna High Court - Orders

Rajendra Jha vs The State Of Bihar &Amp; Ors on 27 January, 2011

Patna High Court – Orders
Rajendra Jha vs The State Of Bihar &Amp; Ors on 27 January, 2011
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                             CWJC No.11108 of 2001
                             ARUN KUMAR AMAR .
                                     Versus
                          THE STATE OF BIHAR & ORS .
                                       with
                             CWJC No.1879 of 2002
                                RAJENDRA JHA .
                                     Versus
                          THE STATE OF BIHAR & ORS .
                                    -----------

10. 27.01.2011 The grievance of the petitioners in the two writ

petitions are related to the final gradation list of Assistant

Teachers of Deaf and Dumb Schools run by the Welfare

Department of the Government. It appears that there were certain

schools already run by the Government as Deaf and Dumb

Schools. There were private institutions as well, in which there

were duly recruited teachers. In 1977 Government took that all

private Schools as such. Thus, amongst teachers there were

teachers who were earlier teachers of private school and teachers

of Government School. So far as teachers of private school are

concerned (like petitioners), it is in dispute that they were not

required to be trained teachers. Thus, without training they were

validly appointed, but so far as Government Schools are

concerned, the requirement was that they should be trained

teachers. Upon take over the untrained private school, teachers

were required to get training. They get their training. While

preparing the gradation list of this combined cadre now

provisional list showed position of parties as per their date of

joining/recruitment as teachers. But when final gradation list

(Annexure-12) was published petitioners were shifted down on
2

the ground that seniority would be counted from the date they

passed the teachers’ training examination, which was obviously

subsequent to take over and or appointment of Government

teachers, though they were already in valid service from long

before.

In the second writ petition, the case is same.

Different persons were entered the cadre, much later, though had

obtained training before. The private respondents state that they

have not received the counter affidavit of the State in which the

anomalous as taken in the earlier counter affidavit have been

extended.

Put up on 31.01.2011 retaining its position to

enable private respondents to respond if any.

Devendra/                                      ( Navaniti Prasad Singh, J.)