IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.2096 of 2010
1.
RAJENDRA PRASAD SINGH S/O LATE RAM REKHA SINGH R/O VILL-
KARATH, PO- KARATH, P.S- TARAI, DISTT- BHOJPUR
2. SHIV NARAYAN SINGH S/O SRI GAYA SINGH R/O VILL- KARATH, P.O-
KARATH, P.S-TARARI, DISTT- BHOJPUR
3. SAHDEO SINGH S/O LATE RAM CHANDRA SINGH R/O VILL- KARATH,
P.O-KARATH, P.S- TARAI, DISTT- BHOJPUR
4. BABAN SINGH S/O LATE ISHWAR DAYAL SINGH R/O VILL- KARATH,
P.O-KARATH, P.S- TARARI, DISTT- BHOJPUR
5. MAHENDRA SAH @ MAHENDRA PARASAD SAH S/O LATE RADHA
KRISHNA SAH R/O VILL-KARATH, PO- KARATH, P.S- TARARI, DISTT-
BHOJPUR
6. LALAN SINGH S/O LATE RAJENDRA SINGH R/O VILL AND PO- JAIPUR,
P.S- SASARAM (M), DISTT- ROHTAS
7. SUDARSHAN TIWARI S/O RAM SUBHAG TIWARI R/O VILL-
JAGADATPUR, P.O-KHANETHI, P.S-KARAGAHAR, DISTT- ROHTAS
8. BHAIYALAL SAH S/O SRI CHANDRIKA PRASAD SAH R/O VILL AND
P.O-KHIRIAON, P.S- NASARIGANJ, DISTT- ROHTAS
9. AKSHAY KUMAR SINGH S/O LATE JAGARNATH SINGH R/O VILL
BAKAN, P.O- PHESAR, P.S AURANGABAD (M), DISTT- AURANGABAD,
BIHAR————————————————————————–PETITIONERS
Versus
1. VEER KUNWAR SINGH UNIVERSITY ARA, THROUGH ITS RGISTRAR,
ARA, P.S- ARA, DISTT- BHOJPUR
2. THE REGISTRAR, VEER KUNWAR SINGH UNIVERSITY, ARA, P.S- ARA,
DISTT- BHOJPUR
3. THE ADHOC COMMITTEE OF JAG JIVAN COLLEGE, THROUGH ITS
PRESIDENT, DEHRI ON SONE, P.S- DEHRI, DISTT- ROHTAS
4. THE PRESIDENT, JAG JIVAN COLLEGE, DEHRI-ON-SONE, P.S- DEHRI,
DISTT- ROHTAS
5. THE SECRETARY, JAG JIVAN COLLEGE, DEHRI-ON-SONE, P.S- DEHRI,
DISTT- ROHTAS
6. THE UNIVERSITY REPRESENTATIVE JAG JIVAN COLLEGE, DEHRI-ON-
SONE, P.S- DEHRI, DISTT- ROHTAS
7. THE PRINCIPAL JAG JIVAN COLLEGE, DEHRI ON SONE, P.S- DEHRI,
DISTT- ROHTAS———————————————————–RESPONDENTS
with
CWJC No.2222 of 2010
1. AWADHESH SINGH S/O SRI RAJ MUNI SINGH R/O VILL.- DEWARIA,
P.O.S- PAHLEJA, P.S.- ANKORHI GOLA, DISTT.- ROHTAS
2. RAMESH SHARMA @ RAMESH KUMAR SHARMA S/O LATE
SAKHICHAND SHARMA R/O VILL.- DEWARIA, P.O.S- PAHLEJA, P.S.-
ANKORHI GOLA, DISTT.- ROHTAS
2
3. BALI RAM SINGH S/O SRI REKHA SINGH R/O VILL. AND P.O.-
KHIRIAON, P.S.- NASARIGANJ, DISTT.- ROHTAS
4. AWADHESH KUMAR SINGH @ AWADHESH SINGH S/O SRI SHANKAR
SINGH R/O VILL.- BISHUN BIGHA, P.O.+ P.S.- ANKORHI GOLA,
DISTT.ROHTAS
5. BHIKHARI SINGH S/O SRI BANSHI SINGH R/O VILL.- HURKA, P.S.-
DARIHAT, DISTT.- ROHTAS
6. LALIT KUMAR PANDEY S/O LATE RANG NATH PANDEY R/O VILL.-
BADIHAN, P.O.- SHANKARPURI, P.S.- INDRA PURI, DISTT.- ROHTAS
7. AYODHYA SAH S/O SRI JANAKI SAH R/O VILL.+ P.O.- PANJAR, P.S.-
KARGAHAR, DISTT.- ROHTAS
8. KEDAR SINGH S/O LATE CHANA SINGH R/O VILL.+P.O.- PANCH-
POKHARI,P.S.- NOKHA ( BAGHAILA )DISTT.- ROHTAS
9. BINDESHWARI SINGH S/O LATE HARIBANSH SINGH R/O VILL.+P.O.-
PANCH- POKHARI,P.S.- NOKHA ( BAGHAILA )DISTT.- ROHTAS
10. GOBIND RAI S/O LATE AYODHYA RAI R/O VILL.+P.O.- PANCH-
POKHARI,P.S.- NOKHA ( BAGHAILA )DISTT.- ROHTAS
11. SHYAM NARAYAN SINGH S/O SRI JAGAN SINGH R/O VILL.+P.O.-
HURAKA, P.S.- TILAUTHU, DISTT.- ROHTAS
12. BHAIYA RAM SINGH S/O SRI BAKHORA SINGH R/O VILL.- ALI
NAGAR, P.O.- MAHARAJ GANJ ( TILAUTHU ), P.S.- TILAUTHU, DISTT.-
ROHTAS
13. RAM MURTI SINGH S/O SRI RAJ KUMAR SINGH R/O VILL.- BERKAP,
P.O.- BARIHAT, P.S.- AYAR-NOTHA, DISTT.- ROHTAS———-PETITIONERS
Versus
1. THE VEER KUNWAR SINGH UNIVERSITY, ARA THROUGH ITS
REGISTAR ARA, P.S.- ARA, DISTT.- BHOJPUR
2. THE REGISTRAR VEER KUNWAR SINGH UNIVERSITY, ARA,P.S.- ARA,
DISTT.- BHOJPUR
3. THE ADHOC COMMITTEE OF JAG JIVAN COLLEGE, THROUGH ITS
PRESIDENT DEHRI-ON-SONE,P.S.- DEHRI, DISTT.- ROHTAS
4. THE PRESIDENT, JAG JIVAN COLLEGE DEHRI-ON-SONE,P.S.- DEHRI,
DISTT.- ROHTAS
5. THE SECRETARY, JAG JIVAN COLLEGE DEHRI-ON-SONE,P.S.- DEHRI,
DISTT.- ROHTAS
6. THE UNIVERSITY REPRESENTATIVE, JAG JIVAN COLLEGE DEHRI-ON-
SONE,P.S.- DEHRI, DISTT.- ROHTAS
7. THE PRINCIPAL, JAG JIVAN COLLEGE DEHRI-ON-SONE,P.S.- DEHRI,
DISTT.- ROHTAS———————————————————-RESPONDENTS
with
CWJC No.2516 of 2010
1. NIHORA RAM S/O LATE CHAND BIND R/O VILL. & P.O.- HATTA, P.S.
CHENARI, DISTT.- ROHTAS———————————————-PETITIONER
Versus
3
1. THE STATE OF BIHAR THROUGH ITS SECRETARY, HUMAN
RESOURCES DEVELOPMENT DEPTT., GOVT. OF BIHAR, PATNA
2. THE VICE CHANCELLOR, VEER KUER SINGH UNIVERSITY, ARA
3. THE REGISTRAR, VEER KUER SINGH UNIVERSITY, ARA
4. BENI SINGH COLLEGE, HATTA, CHENARI, IN THE DISTRICT OF
ROHTAS
5. THE PRINCIPAL, BENI SINGH COLLEGE, HATTA, CHENARI, ROHTAS
6. GOVERNING BODY OF BENI SINGH COLLEGE, HATTA, CHENARI,
ROHTAS———————————————————————RESPONDENTS
with
CWJC No.2932 of 2010
1. RAM SURESH SINGH S/O LATE RAM TILIKA SINGH R/O VILL.-
MAJHIAON, P.O.- PARUHAR, P.S.- AYER KOTHA BAZAR (DARIHAT),
DISTT.- ROHTAS———————————————————–PETITIONER
Versus
1. THE VEER KUNWAR SINGH UNIVERSITY, ARA, THROUGH ITS
REGISTRAR ARA P.S.- ARA, DISTT.- BHOJPUR
2. THE REGISTRAR VEER KUWAR SINGH UNIVERSITY, ARA, P.S.- ARA,
DISTT.- BHOJPUR
3. THE ADHOC COMMITTEE OF JAGJIVAN COLLEGE THROUGH ITS
PRESIDENT DEHRI-ON-SONE, P.S.- DEHRI, DISTT.- ROHTAS
4. THE PRESIDENT, JAG JIVAN COLLEGE DEHRI-ON-SONE, P.S.- DEHRI,
DISTT.- ROHTAS
5. THE SECRETARY, JAG JIVAN COLLEGE DEHRI-ON-SONE, P.S.- DEHRI,
DISTT.- ROHTAS
6. THE UNIVERSITY REPRESENTATIVE, JAG JIVAN COLLEGE DEHRI-ON-
SONE, P.S.- DEHRI, DISTT.- ROHTAS
7. THE PRINCIPAL, JAG JIVAN COLLEGE DEHRI-ON-SONE, P.S.- DEHRI,
DISTT.- ROHTAS———————————————————-RESPONDENTS
with
CWJC No.5743 of 2010
1. RAJENDRA PAL @ RAJINDRA PAL, S/O LATE ALIAR PAL, R/O
VILLAGE& P.O. -HATTA, P.S – CHENARI, DISTRICT- ROHTAS AT
SASARAM.———————————————————————-PETITIONER
Versus
1. THE STATE OF BIHAR THROUGH ITS SECRETARY, HUMAN
RESOURCES DEVELOPMENT DEPARTMENT, GOVT. OF BIHAR, PATNA.
2. THE VICE CHANCELLOR, VEER KUNWAR SINGH UNIVERSITY ARA,
3. THE REGISTRAR,VEER KUNWAR SINGH UNIVERSITY ARA,
4. BENI SINGH COLLEGE, HATTA,CHENARI, IN THE DISTRICT OF
ROHTAS.
5. THE PRINCIPAL,BENI SINGH COLLEGE, HATTA,CHENARI,ROHTAS.
6. GOVERNING BODY OF BENI SINGH COLLEGE,
HATTA,CHENARI,ROHTAS——————————————–RESPONDENTS
4
with
CWJC No.5887 of 2010
1. GULAM AHMAD ANSARI S/O LATE MD. KHALIL ANSARI R/O VILL &
P.O.HATTA, P.S.CHENARI, DISTT-ROHTAS AT SASARAM—-PETITIONER
Versus
1. THE STATE OF BIHAR THROUGH ITS SECRETARY, HUMAN
RESOURCES DEVELOPMENT DEPARTMENT GOVT. OF BIHAR , PATNA
2. THE VICE – CHANCELLOR VEER KUER SINGH UNIVERSITY, ARA
3. THE REGISTRAR VEER KUER SINGH UNIVERSITY, ARA
4. BENI SINGH COLLEGE HATA, CHENARI, IN THE DISTRICT OF ROHTAS
5. THE PRINCIPAL , BENI SINGH COLLEGE HATTA, CHENARI, DISTT-
ROHTAS
6. GOVERNING BODY OF BENI SINGH COLLEGE HATTA, CHENARI,
DISTT-ROHTAS————————————————————RESPONDENTS
with
CWJC No.6008 of 2010
1. MUKHTAR ALAM ANSARI S/O LATE GULAM RASUL ANSARI R/O
VILL.& P.O. HATTA, P.S. CHENARI, DISTT.- ROHTAS AT SASARAM
—PETITIONER
Versus
1. THE STATE OF BIHAR THROUGH ITS SECRETARY, HUMAN
RESOURCES DEVELOPMENT DEPARTMENT, GOVT. OF BIHAR, PATNA
2. THE VICE CHANCELLOR, VEER KUER SINGH UNIVERSITY, ARA
3. THE REGISTRAR, VEER KUER SINGH UNIVERSITY, ARA
4. BENI SINGH COLLEGE, HATTA, CHENARI, IN THE DISTRICT OF
ROHTAS, THROUGH THE PRINCIPAL
5. THE PRINCIPAL, BENI SINGH COLLEGE, HATTA, CHENARI, ROHTAS
6. GOVERNING BODY OF BENI SINGH COLLEGE, HATTA, CHENARI,
ROHTAS THROUGH THE PRINCIPAL——————————RESPONDENTS
with
CWJC No.6158 of 2010
1. RAMASHISH SHARMA, S/O LATE MURLI SHARMA, R/O VILLAGE & P.O-
HATTA, P.S – CHENARI, DISTRICT – ROHTAS AT SASARAM–PETITIONER.
Versus
1. THE STATE OF BIHAR THROUGH ITS SECRETARY, HUMAN
RESOURCES DEVELOPMENT DEPARTMENT, GOVT. OF BIHAR, PATNA.
2. THE VICE CHANCELLOR, VEER KUER SINGH UNIVERSITY ,ARA,
3. THE REGISTRAR, VEER KUER SINGH UNIVERSITY ,ARA,
4. BENI SINGH COLLEGE, HATTA,CHENARI, IN THE DISTRICT OF
ROHTAS THROUGH ITS PRINCIPAL.
5. THE PRINCIPAL, BENI SINGH COLLEGE, HATTA, CHENARI, ROHTAS.
6. GOVERNING BODY OF BENI SINGH COLLEGE, HATTA, CHENARI,
ROHTAS THROUGH ITS SECRETARY—————————–RESPONDENTS.
with
5
CWJC No.6407 of 2010
1. BANSH BAHADUR SINGH S/O LATE JAMINDAR SINGH R/O VILLAGE
&P.O.- RAIPUR CHOR, P.S.- SHEOSAGAR, DISTT.- ROHTAS AT SASARAM
—PETITIONER
Versus
1. THE STATE OF BIHAR THROUGH ITS SECRETARY HUMAN
RESOURCES DEVELOPMENT DEPARTMENT, GOVT. OF BIHAR, PATNA
2. THE VICE-CHANCELLOR VEER KUER SINGH UNIVERSITY, ARA
3. THE REGISTRAR VEER KUER SINGH UNIVERSITY, ARA
4. BENI SINGH COLLEGE, HATTA, CHENARI INT HE DISTRICT OF
ROHTAS
5. THE PRINCIPAL, BENI SINGH COLLEGE HATTA, CHENARI, ROHTAS
6. GOVERNING BODY OF BENI SINGH COLLEGE, HATTA, CHENARI,
ROHTAS——————————————————————-RESPONDENTS
with
CWJC No.3576 of 2010
1. LALLI PRASAD SINGH S/O LATE HARIHAR PRASAD SINGH R/O
MOHALLA- TAKIYA BAZAR, P.O.- SASARAM, P.S.- SASARAM(M), DISTT.-
ROHTAS———————————————————————-PETITIONER
Versus
1. THE VEER KUNWAR SINGH UNIVERSITY, ARA THROUGH ITS
REGISTRAR ARA, P.S.- ARA, DISTT.- BHOJPUR
2. THE REGISTRAR VEER KUNWAR SINGH UNIVERSITY, ARA, P.S.- ARA,
DISTT.- BHOJPUR
3. THE ADHOC COMMITTEE OF JAG JIVAN COLLEGE THROUGH ITS
PRESIDENT DEHRI-ON-SONE, P.S.- DEHRI, DISTT.- ROHTAS
4. THE PRESIDENT JAG JIVAN COLLEGE, DEHRI-ON-SONE, P.S.- DEHRI,
DISTT.- ROHTAS
5. THE SECRETARY JAG JIVAN COLLEGE, DEHRI-ON-SONE, P.S.- DEHRI,
DISTT.- ROHTAS
6. THE UNIVERSITY REPRESENTATIVE JAG JIVAN COLLEGE, DEHRI-ON-
SONE, P.S.- DEHRI, DISTT.- ROHTAS
7. THE PRINCIPAL, JAG JIVAN COLLEGE DEHRI-ON-SONE, P.S.- DEHRI,
DISTT.- ROHTAS———————————————————-RESPONDENTS
with
CWJC No.722 of 2010
1. BABAN SINGH S/O LATE RAMADHAR SINGH R/O VILL.- KIRHINDI, P.S.-
SHIV SAGAR, DISTT.- ROHTAS, AT PRESENT WORKING AS SECTION
OFFICER (GENERAL SECTION), JAG JIVAN COLLEGE, DEHRI-ON-SONE,
P.S.- DEHRI, DISTT.- ROHTAS—————————————–PETITIONER
Versus
1. THE VEER KUNWAR SINGH UNIVERSITY, ARA, THROUGH ITS
REGISTRAR ARA, P.S.- ARA, DISTT.- BHOJPUR
6
2. THE REGISTRAR VEER KUNWAR SINGH UNIVERSITY, ARA, P.S.- ARA,
DISTT.- BHOJPUR
3. THE ADHOC COMMITTEE OF JAG JIVAN COLLEGE THROUGH ITS
PRESIDENT DEHRI-ON-SONE, P.S.- DEHRI, DISTT.- ROHTAS
4. THE PRESIDENT, JAG JIVAN COLLEGE DEHRI-ON-SONE, P.S.- DEHRI,
DISTT.- ROHTAS
5. THE SECRETARY, JAG JIVAN COLLEGE DEHRI-ON-SONE, P.S.- DEHRI,
DISTT.- ROHTAS
6. THE UNIVERSITY REPRESENTATIVE, JAG JIVAN COLLEGE DEHRI-ON-
SONE, P.S.- DEHRI, DISTT.- ROHTAS
7. THE PRINCIPAL, JAG JIVAN COLLEGE DEHRI-ON-SONE, P.S.- DEHRI,
DISTT.- ROHTAS———————————————————-RESPONDENTS
with
CWJC No.12051 of 2010
1. UMESH PRASAD SINGH S/O LATE DHUMA SINGH R/O VILLAGE + POST
OFFICE- AMOURA, P.S.- KARAKAT, DISTT.- ROHTAS AT SASARAM
—–PETITIONER
Versus
1. THE STATE OF BIHAR THROUGH ITS SECRETARY HUMAN
RESOURCES DEVELOPMENT DEPARTMENT, GOVERNMENT OF BIHAR,
PATNA
2. THE VICE CHANCELLOR, VEER KUER SINGH UNIVERSITY, ARA
3. THE REGISTRAR, VEER KUER SINGH UNIVERSITY, ARA
4. BENI SINGH COLLEGE, HATTA, CHENARI IN THE DISTRICT OF
ROHTAS
5. THE PRINCIPAL, BENI SINGH COLLEGE, HATTA, CHENARI, ROHTAS
6. GOVERNING BODY OF BENI SINGH COLLEGE, HATTA, CHENARI,
ROHTAS——————————————————————-RESPONDENTS
with
CWJC No.12191 of 2010
1. SRI BHAGWAN SINGH S/O LATE DHUMA SINGH R/O VILL
+P.O.AMOURA, P.S. KARAKAT, DISTT-ROHTAS AT SASARAMPETITIONER
Versus
1. THE STATE OF BIHAR THROUGH ITS SECRETARY, HUMAN
RESOURCES DEVELOPMENT DEPARTMENT GOVERNMENT OF BIHAR,
PATNA
2. THE VICE-CHANCELLOR VEER KUER SINGH UNIVERSITY, ARA
3. THE REGISTRAR VEER KUER SINGH UNIVERSITY, ARA
4. BENI SINGH COLLEGE HATTA, CHENARI, IN THE DISTRICT OF
ROHTAS
5. THE PRINCIPAL , BENI SINGH COLLEGE HATTA, CHENARI, ROHTAS
6. GOVERNING BODY OF BENI SINGH COLLEGE HATTA, CHENARI,
ROHTAS—————————————————————-RESPONDENTS
with
7
CWJC No.12032 of 2010
1. ARUN KUMAR ROY S/O ……………………. R/O VILL.- LILARI, P.O.- MEYARI
BAZAR, P.S.- NOKHA, DISTT.- ROHTAS AT SASARAM—–PETITIONER
Versus
1. THE STATE OF BIHAR THROUGH ITS SECRETARY HUMAN
RESOURCES DEVELOPMENT DEPARTMENT, GOVT. OF BIHAR, PATNA
2. THE VICE-CHANCELLOR VEER KUER SINGH UNIVERSITY, ARA
3. THE REGISTRAR, VEER KUER SINGH UNIVERSITY, ARA
4. BENI SINGH COLLEGE, HATTA, CHENARI, IN THE DISTRICT OF
ROHTAS
5. THE PRINCIPAL, BENI SINGH COLLEGE, HATTA, CHENARI, ROHTAS
6. GOVERNING BODY OF BENI SINGH COLLEGE, HATTA, CHENARI,
ROHTAS——————————————————————–RESPONDENTS
———–
3. 16.8.2010 These cases do not relate to employees of the
University. They relate to employees of affiliated colleges
who are not constituent colleges of the Veer Kunwar Singh
University, Ara. The question in these writ petitions is
regarding proper utilization of grant-in-aid that has been
given recently by the State Government to these colleges to
be utilized for payment of salary of its employees.
Petitioners’ grievance is that on coming to know that such
an aid was to come from the University, the governing
body, the Principal manipulated the records and have
intended to make payment or have already made payment
to people who are not rightfully entitled to payment while
ignoring petitioners and their rights who are the bona fide
employees and would be entitled to receive the
remuneration.
8
In my view, this is a factual controversy as between
the petitioners and their respective colleges through the
action of the governing body/Principal. This Court is in
equipped at this stage to resolve this factual dispute, but
this dispute must be resolved immediately as it may
become a recurring dispute having different dimensions at
different times.
I, therefore, direct the University to conduct an
enquiry into the list of employees, both teaching and non-
teaching, of the colleges concerned who have been duly
appointed on sanctioned posts and who are entitled to
remuneration from the grant-in-aid received from the
Government. It would also the responsibility of the
University to fix the quantum that would be paid to various
such entitled employees. For the purposes of this enquiry
the college and its governing body is directed to fully co-
operate in the matter and the matter would be decided after
hearing the parties in question. In case of non-cooperation
by the College or the authorities, the University shall have
the power to seize documents and other informations for its
use. The enquiry must be completed within a period of
three months and each employee would be accordingly
9
intimated of the result of the enquiry. If, after enquiry, it is
found that any person has been wrongly paid or any person
has been wrongly deprived of the payment then the
University would have the competence to issue peremptory
orders to the College/its governing body to make necessary
payment immediately and it shall be the obligation of the
College to carry out the orders of the University in that
regard.
With these observations and directions, the writ
petitions are disposed of.
(Navaniti Prasad Singh,J.)
Spal/