High Court Patna High Court - Orders

Bihar Minorities/Aided Pr.Teac vs The State Of Bihar &Amp; Ors on 28 September, 2010

Patna High Court – Orders
Bihar Minorities/Aided Pr.Teac vs The State Of Bihar &Amp; Ors on 28 September, 2010
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                             CWJC No.7139 of 2004
                        BIHAR MINORITIES/AIDED PR.TEAC
                                    Versus
                           THE STATE OF BIHAR & ORS
                                 -----------

12 28.09.2010 This writ application has been filed

in a representative capacity by the President

of Bihar Minorities/Aided Primary Teachers

Association. The grievance of the petitioner

Association is that though the 5th Pay

Revision was introduced in respect of the

teachers of the Minority Institutions in the

State with effect from 01.04.1989, its actual

monetary benefits have been allowed to them

with effect from 01.04.1993 only. It is an

admitted position that this was done pursuant

to a resolution of the Government contained

in memo no. 3268 dated 05.11.1993. It is

submitted that similarly the 6th Pay Revision

has been introduced in respect of the

teachers of the Minority Institutions with

effect from 01.04.1997, but its monetary

benefits are being given to the teachers with

effect from 01.07.2005 only, whereas the

teacher of other Aided Schools have been

allowed monetary benefits with effect from

01.04.1989 and 01.04.1997 itself
2

respectively.

The submissions of learned counsel

for the petitioners are to fold, namely, (i)

as per the Government decision notified

through letter no.1848 dated 19.04.1978, the

teachers and non-teaching employees of

Minority Institutions were to be treated at

par with that of taken over Primary Schools

in the matters of pay scales, Dearness

Allowance and, (ii) This Court by a judgment

rendered on 19.09.1997 in CWJC no. 5336 of

1996 had already quashed the said part of the

resolution dated 05.11.1993, by which it was

held that teachers and other employees of

Aided Primary/Middle Schools including

Minority schools shall be entitled for

monetary benefits only with effect from

01.04.1993. This Court also held that the

petitioners and other similarly situated

teachers and employees of Aided

Primary/Middle Schools are entitled for

revision of pay scale of which fixation is to

be made with effect from 01.01.1986 and

arrears of salary is to be paid with effect

from 01.03.1989. He submits that the part of

the said resolution, which is the sheet-
3

anchor of the case of the respondents for

this discrimination, stands already quashed

and, therefore, teachers of Minority

Institutions represented by the Association

are also entitled for payment of their

arrears with effect from 01.03.1989.

The findings of the learned Single

Judge passed in the said judgment is fit to

be reproduced, which is as under:-

“I set aside the portion of the
impugned resolution dated 5.11.1993,
by which it has been ordered to pay
monetary benefits to the teachers and
other employees of Aided
Primary/Middle Schools with effect
from 01.04.1993. I hold that the
petitioners and others similarly
situated teachers and employees of
Aided Primary/Middle Schools are
entitled for revision of pay scale of
which fixation is to be made with
effect from 01.01.1986 and arrears of
salary is to be made with effect from
01.03.1989.”

The above findings of the learned

Single Judge shows that the part of the

resolution dated 05.11.1993 treating the

teachers of Aided Primary/Middle Schools, as

well as that of the Minority Schools,

differently from the teachers of other

Nationalized Schools was quashed by this

Court. It is also clear that the findings of
4

the learned Single Judge are in rem and not

in personem. Therefore, the same has to be

applied in the cases of teachers and other

employees of all the Aided Primary/Middle

Schools of the State.

Learned counsel for the State

submits that, in this judgment, the case of

the Minority Aided Institutions was not

considered. But, to this Court it appears

that if the teachers and other employees of

Aided Primary/Middle Schools were held to be

entitled for the said benefit, there can be

no rationale for not extending the said

benefit to the teachers and other employees

of Aided Minority Primary/Middle Schools. It

is true that under Article 14 of the

Constitution two different groups of persons

or two groups of Institutions can be treated

differently and policy decisions can be taken

in their respect differently. But this

differential treatment must be based on some

rationale. If the respondents fail to

establish the rationale or reasons for

treating two similarly situated Institutions

differently, the act of the State shall be

clearly violative of Article 14 of the
5

Constitution. This is also clear that the

offending part of the said resolution dated

05.11.1993 which included both Minority Aided

Schools and other Aided Schools, stands

quashed. Therefore, the State has to satisfy

this Court as to why the said offending part

of the said resolution can be treated as

operative against the teachers and other

employees of Aided Minority Primary/Middle

Schools. This requires a deeper analysis of

the matter and consideration of the issue at

the highest level of the Government.

Therefore, learned G.A.-V is

requested to call a meeting of the officials

of the Department and discuss the matter

along with them in the light of this order of

the Court. After due deliberation a firm

decision shall be taken by the Department,

which shall be produced in this case through

an appropriate counter affidavit, personally

sworn by the Principal Secretary of the Human

Resources Development Department.

For convenience of learned G.A.-V,

let a copy of this order be served in his

office. Learned G.A.-V is requested to ensure

that the meeting is held and the appropriate
6

counter affidavit sworn by the Principal

Secretary of the Human Resources Development

Department is filed in the case within two

weeks.

Put up on 12th of October, 2010 within

first five cases.

Arvind/                       ( J. N. Singh, J.)