High Court Patna High Court - Orders

Basant Kumar … vs The State Of Bihar & Ors on 9 September, 2011

Patna High Court – Orders
Basant Kumar … vs The State Of Bihar & Ors on 9 September, 2011
                          IN THE HIGH COURT OF JUDICATURE AT PATNA

                                Civil Writ Jurisdiction Case No.8729 of 2011

                 Basant Kumar Choudhary, Sr. Advocate, son of late Hemant Kumar
                 Choudhary, resident of 5D/6, North Sri Krishna Puri, behind Rajesh Petrol
                 pump, PS Sri Krishna Puri, District Patna              ........Petitioner

                                                    Versus
                 1.   The State Of Bihar through the Minister, Department of Human
                      Resources Development, Patna
                 2.   The Principal Secretary to the Governor, Raj Bhawan, Patna
                 3.   The Chief Secretary, Government of Bihar, Patna
                 4.   The Principal Secretary, Department of Human Resources
                      Development, Government of Bihar, Patna
                 5.   The Chancellor, Universities of Bihar, Patna     ......Respondents

                                        ----------------------------------

9 09-09-2011 Heard the parties.

Prime concern of the petitioner in this Public

Interest Litigation is to ensure that law is followed

strictly in matters of appointment to the various posts

in the Universities including the high posts of Vice

Chancellors and Pro Vice Chancellors.

We have delivered a judgement in relation to

the appointment of two Vice Chancellors of Magadh

University, Bodh Gaya and Veer Kunwar Singh

University, Ara and we have already clarified that

consultation required between the Chancellor and the

State Government is not only mandatory but should be

prior to making appointment. It has also been
2

highlighted that the consultation must be after giving

sufficient opportunity to the State Government to

render effective advice. In view of the decision

rendered by us Yesterday in the case of Subhas Prasad

Sinha Vs Dr. Pramod Kumar Singh & Others (LPA no.

822 of 2011 and one analogous case), the issues raised

in this Public Interest Litigation are largely answered.

This writ petition is, accordingly, disposed

of.

We have been informed that an Interlocutory

Application has been filed in this writ petition for

questioning certain appointments to the post of Vice

Chancellors made recently. We do not propose to

consider the cases of individuals in this Public Interest

Litigation. Hence, the Interlocutory Application shall

also be treated to be disposed of.

(Shiva Kirti Singh, J.)

(Shivaji Pandey, J.)
BKS/-