High Court Patna High Court - Orders

Binu Kumar vs The State Of Bihar & Ors on 20 June, 2011

Patna High Court – Orders
Binu Kumar vs The State Of Bihar & Ors on 20 June, 2011
              IN THE HIGH COURT OF JUDICATURE AT PATNA
                            CWJC No.6336 of 2007
                                 BINU KUMAR
                                   Versus
                          THE STATE OF BIHAR & ORS
                                    with
                           CWJC No.9062 of 2007
                           KRISHNA KANHAIYA KUMAR
                                   Versus
                          THE STATE OF BIHAR & ORS
                                -----------

5. 20.6.2011 The core question which would in

fact decide the whole dispute as with regard

to illegality in the appointment of the

petitioners would rest upon the foundational

fact of power and jurisdiction of the

Superintendent of a Medical College to make

appointment on a Class III post in the scale

of Rs. 4000-6000 and that too by way of

Receptionist in the Medical College.

Though there are some pleadings to

show that the Superintendent had no such

power but then neither of the parties have

produced the relevant Government circular/

Rule prescribing the power and jurisdiction

of the Superintendent of a Medical College

as with regard to making appointment on a

Class III post. From some of the documents

which have been annexed by the petitioners

in reply to the counter affidavit, solicited

by them under the Right to Information Act
2

it would only appeal that there was no

definite norms laid down for appointment on

the post of Receptionist in the Medical

College. A question would, therefore, arise

as to whether the post of Receptionist was

ever sanctioned by the State Government at

any point of time for all these Medical

Colleges and if such sanction was accorded

what was the qualification and mode of

appointment against the aforesaid post of

Receptionist and whether the Superintendent

was exclusively vested power to make

appointment on the said post of

Receptionist.

As all these aspects are silent in

the counter affidavit, this Court would

direct the Director-in-Chief, Health

Services of the Government of Bihar to swear

and file his personal supplementary counter

affidavit answering the aforementioned

queries.

In the said supplementary counter

affidavit the Director-in-Chief having made

his personal enquiry from the office of the

Superintendent of Anugrah Narain Medical

College, Gaya will also disclose detailed
3

facts as with regard to the manner of

appointment of all those nine persons

mentioned in Annexure 1 and the reasons of

retaining the three persons, namely,

Gupteshwar Prasad Singh, Mahendra Prasad

Singh and Pravesh Singh while dispensing

with the service of the petitioners and four

others.

List both the cases after four

weeks under the same heading.

Let a copy of this order be given

to the learned Government Advocate No. IV

for its strict compliance.

(Mihir Kumar Jha,J.)

Surendra/