High Court Patna High Court - Orders

Bharati Kumari vs The State Of Bihar &Amp; Ors on 3 December, 2010

Patna High Court – Orders
Bharati Kumari vs The State Of Bihar &Amp; Ors on 3 December, 2010
                    IN THE HIGH COURT OF JUDICATURE AT PATNA
                                      LPA No.743 of 2009
          BHARATI KUMARI , daughter of Sri Kailash Kumar Sah, resident of Kirtan
          Bhawan Road, Ward No. 13, P.S.- Madhubani Town, District- Madhubani.
                                                                      ...Petitioner/Appellant
                                            Versus
     1.   THE STATE OF BIHAR
     2.   The Principal Secretary, Human Resources Development Department, Govt. of
          Bihar, Patna.
     3.   The Director (Primary) Education, Govt. of Bihar, Patna.
     4.   The District Magistrate, Madhubani, District- Madhubani.
     5.   The District Superintendent of Education, Madhubani, District- Madhubani.
     6.   The Sub-divisional Education Officer, Madhubani, District- Madhubani.
                                                              ... Respondents / Respondents.
                                          -----------

7. 03.12.2010 Having heard learned counsel for the parties,

this Court is of the considered opinion that even if the

appointment of the appellant-writ petitioner was made on

a contractual basis for a period of 11 months and the

respondents had reserved the right of granting further

extension only after being satisfied with regard to her

performance duty, if her such renewal of contract was

denied on the ground of any allegation, she ought to have

been subjected to a show-cause notice followed by an

enquiry and an order. Apparently, such procedure was

never followed and even if the averments made in

counter affidavit in this appeal is taken into account, all

that would emerges is that some sort of general hearing

was going on in which the appellant-writ petitioner along

with others was also asked to participate. Such procedure
2

of hearing cannot be held to be the compliance of the

principles of natural justice and to that extent we also

agree with the learned counsel for the appellant-writ

petitioner that in view of the certificate issued by the

District Superintendent of Education recording that the

appellant-writ petitioner had satisfactory tenure of

service, there would be hardly any occasion to believe

that the past performance of the writ petitioner was

unsatisfactory.

The question, however, would be that even after

the writ petitioner was made aware of her term being not

extended and her replacement by one Amarendra Das, she did

not choose to implead Amarendra Das as a party in the

connected writ petition and today after almost one and a half

years of his continuation in service, we would not like to

disturb such appointment of Amarendra Das only on the

ground of violation of principles of natural justice.

Learned counsel for the respondent-State,

however, taking into account that the appellant-writ petitioner

was not given any opportunity to defend herself, has fairly

agreed that the non-renewal of the contractual service of the

appellant-writ petitioner will not be treated as a proof of her
3

unsatisfactory service and in fact her such non-renewal

will not be taken to be stigma for her future employment

in any other service. We believe that learned counsel for

the State has very fairly agreed to this aspect because the

District Superintendent of Education has also given

certificate with regard to satisfactory working of the

petitioner in the entire period of 11 months between

1.8.2007 to 30.5.2008.

We would therefore dispose of this appeal

with a finding that non-renewal of the contract of the

appellant-writ petitioner will not stand in her way in

obtaining any future employment.

With the aforementioned observation, this

appeal is disposed of.

(T. Meena Kumari, J.)

(Mihir Kumar Jha, J.)
Kanchan/rishi