High Court Patna High Court - Orders

Arjun Prasad Sinha vs The State Of Bihar &Amp; Ors on 19 November, 2010

Patna High Court – Orders
Arjun Prasad Sinha vs The State Of Bihar &Amp; Ors on 19 November, 2010
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                                  CWJC No.16955 of 2010
                Arjun Prasad Sinha, Son of Sri Chandrika Sinha, resident of Village-Fajilpur,
                P.S.-Nardiganj, P.O.-Kahuara, District-Nawadah, at present Principal Incharge,
                Inter School, Nardiganj, P.S.-Nardiganj, District-Nawadah.         -Petitioner.
                                          VERSUS
           1.    The State of Bihar through Director, Secondary Education, Bihar, Patna.
           2.    The Deputy Director (Secondary) Education, Bihar, Patna.
           3.    The Regional Education Deputy Director, Magadh Pramandal, Gaya.
           4.    The District Education Officer, Nawadah.
           5.    Binod Prasad Singh, Assistant Teacher, Inter School, Nardiganj, District-
                 Nawadah.                                                    -Respondents.
                                          -----------

For the Petitioner : Mr. Devendra Kumar Sinha, Sr. Adv. & Mr. Satya
Ranjan Sinah, Adv.

For the Respondent No.5 : M/s- Tej Bahadur Singh, Sr. Adv., Durgesh
Nandan & Ravi Nath Sharma.

                 For the State             : Mr. Nagendra Sharma, AC to GP-8.
                                            -------------


02   19.11.2010                 In the present case, the dispute is between the Arjun Prasad

Sinha and Binod Prasad Singh, who are Assistant Teachers in

Intermediate School, Nardiganj, District Nawadah. They are fighting

for the post of Principal Incharge of the said School. It appears that the

Director, Secondary Education, Government of Bihar considered the

matter and held the respondent, Binod Prasad Singh to be senior and

accordingly directed him to work as Principal Incharge, which order is

impugned as Annexure-4 to the writ petition.

I have heard Mr. D.K. Sinha, learned Senior Counsel

appearing in support of the writ petition and Mr. Tej Bahadur Singh,

learned Senior Counsel appearing for respondent no.5, Binod Prasad

Singh. The parties dispute the concept of seniority as enunciated by the

Director, Secondary Education. In my view, it is not necessary to go

into that question. If there is a permanent vacancy in respect of the post

of Principal of the School, in question, this Court wonders why steps are
-2-

not immediately taken to fill up the vacancy by a permanent appointee

rather than resort to ad hocism, even if, for some reason for a short time

ad hocism is to be resorted to which must be an exception then two

things have to be kept in mind. Firstly, the inter se seniority and

secondly the person must be eligible for being appointed as Headmaster,

as such, this twin considerations have to prevail.

Keeping these in mind, I direct the Director, Secondary

Education, Government of Bihar to take immediate steps for filling up

the vacancy on a permanent basis. The same shall be done and

completed in a period not more than two months. In the meantime,

considering the two aspects, as noted above, in relation to ad hoc

arrangement, he would after making such enquiry, as he may deem fit,

pass appropriate order within one month from the date of production of

a copy of this order before him.

With these observations and directions, the writ petition is

disposed of.

Trivedi/                     (Navaniti Prasad Singh, J.)