High Court Patna High Court - Orders

Chakradhar Prasad Singh &Amp; Anr vs The State Of Bihar &Amp; Ors on 28 March, 2011

Patna High Court – Orders
Chakradhar Prasad Singh &Amp; Anr vs The State Of Bihar &Amp; Ors on 28 March, 2011
             IN THE HIGH COURT OF JUDICATURE AT PATNA
                         CWJC No.14836 of 2008
                  CHAKRADHAR PRASAD SINGH & ANR
                                Versus
                       THE STATE OF BIHAR & ORS
                                WITH
                         CWJC No. 15972 of 2008
                         BHARAT SINGH & ORS
                                Versus
                       THE STATE OF BIHAR & ORS
                               -----------

10 28.03.2011 The petitioners are aggrieved by the order of the

University by which their representations for regularization have been

turned down.

Petitioners’ case is that in 1978 an advertisement was

issued for appointment of non-teaching staff in Ram Nirikshan Atma

Ram College, Samstipur under the Lalit Narayan Mithila University,

Kameshwar Nagar, Darbhanag. At that time the College had the

affiliation of the University. Petitioners applied and, accordingly, they

were appointed in the year 1978 and have been working in the College

since then. In 1980 the College was made constituent and the matter

of regularization of petitioners’ services was pending. Ultimately,

they moved this Court which remanded the matter to the University

for appropriate orders. Orders upon the representation being

unfavourable the present writ petitions have been filed.

Mr. Yugal Kishore, learned Senior Counsel appearing

on behalf of the petitioners submits that firstly the petitioners’

appointment case is within the deemed sanction strength as held by the

Full Bench of this Court in the case of Braj Kishore Singh & Ors. Vs.

The State of Bihar & Ors. since reported in 1997(1)PLJR 509. He
-2-

further submits that as also noticed in Braj Kishore Singh’s case itself

petitioners’ appointment being prior to 10.05.1986, even if it was on

the unsanctioned posts, the appointments were liable to be regularized.

Thus, it is submitted that the appointments were duly made on

sanctioned posts and that too prior to 1986 and that being so the order

refusing regularization on the ground of unsanctioned posts cannot be

sustained.

Learned counsel for the University submits that though

a counter affidavit has been filed by the University it does not traverse

all the matters in controversy. He seeks further time to file a

supplementary counter affidavit.

Put up this case on 11th April, 2011 under the same

heading retaining its position to enable learned counsel for the

University to file a supplementary counter affidavit.

Trivedi/                        (Navaniti Prasad Singh, J.)