High Court Patna High Court - Orders

Dr.Vijay Shankar Rai vs The State Of Bihar & Ors on 28 July, 2011

Patna High Court – Orders
Dr.Vijay Shankar Rai vs The State Of Bihar & Ors on 28 July, 2011
   IN THE HIGH COURT OF JUDICATURE AT PATNA
                  Letters Patent Appeal No.610 of 2011
                                     In
              Civil Writ Jurisdiction Case No. 17804 of 2009
======================================================

Dr.Vijay Shankar Rai S/o Sri Bhola Rai Previously posted as Principal
RLSY College, Bakhtiarpur, Presently posted at Jagjivan Ram College,
Gaya
…..Respondent No.13/ Appellant
Versus

1. The State of Bihar through the Principal Secretary, Human Resources
Development Department, Govt. of Bihar, New Secretariat, Patna

2. The Chancellor, Universities of Bihar, Raj Bhawan, Patna

3. The Magadh University, through the Registrar Magadh University, Bodh
Gaya.

4. The Vice-Chancellor-cum-Chairman of Selection Committee Magadh
University, Bodh Gaya

5. The Registrar Magadh University, Bodh Gaya.

…Respondents/Respondent 1st Set

6. Dr. Om Prakash Singh S/o not known at present working as Principal,
A.N.S. College, Nabinagar, Distt. Aurangabad

7.Dr. (Mrs.) Usha Vidyarthi W/o not known at present working as Principal,
Mahila College, Khagaul, Distt.-Patna

8.Dr. Vinay Krishna Tiwary S/o not known at present working as Principal,
G.J. College, Rambagh, Bihta, Distt.-Patna

9.Dr. Praveen Kumar S/o not known at present working as Principal,
Daudnagar College, Daudnagar, Distt. Aurangabad

10.Dr. (Mrs.) Sheela Singh W/o not known at present working as Principal,
R.M.W. College, Nawada

11.Dr. Pushpendra Kumar Verma S/o not known at present working as
Principal, S.M.D. College, Punpun, Distt. Patna

12.Dr. Upendra Prasad Singh S/o not known at present working as Principal,
S.P.M. College, Udantpuri, Distt. Nalanda

13.Dr. (Mrs.) Rekha Kumari W/o not known at present working as Principal,
Nalanda Mahila College, Biharsharif, Distt.-Nalanda

14.Dr. Dinesh Prasad Sinha S/o not known at present working as Principal,
R.L.S.Y College, Aurangabad, Distt. Aurangabad

15.Dalbir Singh S/o not known at present working as Principal, S.G.G.S.
College, Patna City, Distt. Patna

16.Dr. Md. Shamsul Islam S/o not known at present working as Principal,
S.M.S.G. College, Sherghati, Distt.-Gaya

17.Dr. Sunil Suman S/o not known at present working as Principal, T.S.
College, Hisua, Distt. Nawada

18.Dr. Arjun Sharma S/o not known at present working as Principal, K.L.S.
College, Nawada

19.Dr. Baidyanath Thakur S/o not known at present working as Principal,
J.N.L. College, Khagaul, Distt. Patna

20.Dr. Dilip Kumar S/o not known at present working as Principal, M.D.
College, Naubatpur, Distt. Patna

21.Dr. Satish Singh Chandra S/o not known at present working as Principal,
M.M. College, Bikram, Distt.-Patna
Patna High Court LPA No.610 of 2011 (2) dt.28-07-2011

2

22.Dr. Satyendra Prajapati S/o not known at present working as Principal,
S.N.S. College, Tikari, Distt. Gaya

23.Dr. (Mrs.) Meera Kumari W/o not known at present working as Principal,
G.B.M. College, Gaya

24.Dr. Jitendra Rajak S/o not known at present working as Principal, R.R.S.
College, Mokama, Distt. Patna

25.Dr. Dinesh Prasad Kamal S/o not known at present working as Principal,
S.N.Sinha College, Warisaliganj, Distt. Nawada
26-Dr. Vijay Rajak S/o not known at present working as Principal, S.D.
College, Kaler, Distt. Arwal

27.Dr. Binod Kumar S/o not known at present working as Principal, D.B.
College, Jainagar (L.N.M.U.), Distt. Madhubani

28.Dr. Arun Kumar Rajak S/o not known at present working as Principal,
S.B.A.N. College, Darhetta Lari, Distt. Jehanabad

29.Dr. Shashi Pratap Shahi S/o not known at present working as Principal,
Nalanda College, Biharsharif, Distt. Nalanda

30.Dr. Dhrub Kumar S/o not known at present working as Principal, A.N.S.
College, Barh, Distt. Patna

31.Vishundeo Rajak S/o not known at present working as Principal, S.U.
College, Hilsa, Distt. Nalanda
…. …. Respondents/Respondent 2nd Set

32. Dr. Bimal Prasad Singh S/O Late Rajendra Prasad Singh R/O Moh-

Mritunjay Chatterjee Lane, P.S. Gardanibagh, Distt. Patna at present
working as Reader, Deptt. Of Political Science, A.N. College, Patna

33. Dr. Shailaj Kumar Shrivastava S/O Sri Hareshwar Prasad Shrivastava R/O
Gayatri Tapo Griha, Chitragupta Nagar, P.S. Patrakarnagar, Distt. Patna, at
present working as Principal, Co-Operative College, Begusarai

34. Dr. Yogendra Kumar S/O Sri Bhaheran Mahto R/O Krishna Ghat, Patna
University Campus, P.S. Pirbahore, Distt. Patna at present working as
Lecturer, Deptt. Of History, Nalanda College, Biharsharif

35. Dr. Kumar Virendra Sinha S/O Late Rajendra Prasad R/O E-103, Monica
Apartment, Khajpura, P.S. Shastrinagar, Distt.-Patna, at present working
as Reader & Head Deptt. Of Physics, B.S. College, Danapur

36. Dr. Brajesh Kumar Rai S/O Sri Kameshwar Prasad R/O L-121,
Chanakyapuri Colony, P.S. Rampur, Distt. Gaya, at present working as
Lecturer, Deptt. Of Hindi, A.M. College, Gaya

37. Dr. (Smt.) Pritpal Kaur W/O Madhusudan Singh R/O Salimpur Ahara,
Dwarka Nath Lane (Boulia), P.S. Kadamkuan, Distt. Patna

38. Dr. Phulo Paswan S/O Late Kheyali Paswan R/O Vill- Makia, P.S.
Benipatti, Distt. Madhubani, at present working as Principal, V.S.J.
College, Rajnagar (Madhubani) Under L.N. Mithila University, Darbhanga

39. Dr. Manoj Kumar S/O Prof. (Dr.) A.S. Yadav R/O Road No. 13,
Rajendra Nagar, Patna at present working as Lecturer, Deptt. Of Botany,
College Of Commerce, Kankarbagh, Patna
…. Writ Petitioners/Respondent 3rd Set
======================================================
Appearance :

            For the Appellant/s        : Mr. Shailendra Kumar Singh, Advocate
            For the State              : Mr. Yogendra Pd. Sinha, AAG15
            For the University         : Mr Hans Raj & Mr Shivendra Kishor, Adv.

==================================================
Patna High Court LPA No.610 of 2011 (2) dt.28-07-2011

3

2 28-07-2011 Heard learned counsel for the appellant, learned

counsel for the Magadh University and learned counsel for the

State.

2. The judgment under appeal is a common judgment

passed in more than one writ petitions allowing the prayer of the

writ petitioners to quash the notification contained in memo no.64/

2009 dated 8.6.2009 by which a panel of successful candidates

was notified for filling up future vacancies and also several other

notifications whereby appellant and some other persons were

appointed as Principal of different constituent colleges in the

Magadh University.

3. Learned counsel for the appellant fairly submitted

that Letters Patent Appeal No.358 of 2011 preferred by Dr Om

Prakash Singh and others against the same very judgment and

order under appeal was dismissed by a Division Bench of this

Court on 5.4.2011. He also produced before us a copy of the order

of the Hon’ble Supreme Court in Special Leave to Appeal (Civil)

Nos.11529-11531of 2011. That order dated 6.5.2011 affirmed the

order of the Writ Court under appeal as well as order of the

Division Bench passed in LPA No.358 of 2011 but at the same

time while dismissing the Special Leave Petitions, the Supreme

Court directed that the University shall make fresh selection from
Patna High Court LPA No.610 of 2011 (2) dt.28-07-2011

4

amongst those who had applied pursuant to the advertisement

issued on 25.10.2008 in accordance with relevant statutes, rules

etc. without being influenced by directions given by the leaned

single Judge in the last portion of the order under appeal.

4. On behalf of the appellant it was submitted that

impleadment of the Vice Chancellor as Chairman of the Selection

Committee which made the selection was not sufficient and the

Selection Committee should also have been impleaded as a

respondent but since that was not done, the writ petition should

have been dismissed. No such objection on account of alleged

non- impleadment of a necessary party was taken before the Writ

Court. In our view, since the issue was not raised before the Writ

Court, it is not proper to consider such a plea at the appellate stage.

Moreover, since the Chairman of the Selection Committee was a

party before the Court, no prejudice can be said to have been

suffered by the appellant.

5. Following the judgment of the earlier Division

Bench in LPA No.358 of 2011 as affirmed and clarified by the

order of the Supreme Court dated 6.5.2011, this appeal is

dismissed in the said terms.


                                                                (Shiva Kirti Singh, J)


Sanjay Kumar                                                    (Shivaji Pandey, J)