High Court Patna High Court - Orders

Chandra K Ishore Yadav vs The State Of Bihar &Amp; Ors on 30 March, 2011

Patna High Court – Orders
Chandra K Ishore Yadav vs The State Of Bihar &Amp; Ors on 30 March, 2011
                      IN THE HIGH COURT OF JUDICATURE AT PATNA
                                       CWJC No.594 of 2011
GIRIJA NAND PATHAK, Son of Late Shibanand Pathak, resident of village Ahorahi Gobindpur,
P.S. Barahara Kothi, District Purnea at present posted as Assistant Teacher Middle School
Sukshena, Bikhoti, Purnea. ---- Petitioner
                                              Versus
    1. THE STATE OF BIHAR through its Special Secretary-cum-Commissioner, Human
        Resources Development Department, Bihar, Patna.
    2. The Director, Primary Education Human Resources Development Department, Bihar,
        Patna.
    3. The District Magistrate-cum-Chairman, District Education Establishment Committee,
        Purnea.
    4. The District Education Establishment Committee, Purnea through its Chairman.
    5. The District Superintendent of Education, Purnea.
    6. The Treasury Officer, Purnea.
    7. The Area Education Officer, Banmankhi, Purnea.
    8. The Block Education Officer Braharakothi, Purnea. ---- Respondents
                                                with
                                       CWJC No.891 of 2011
CHANDRA K ISHORE YADAV, Son of Sri Nabilal Yadav, resident of village Banmankhi
Rajghat, P.S. Banmankhi, District Purnea at present posted as Headmaster Primary School
Nipania Santhal tola, Dhamdaha, Purnea. ---- Petitioner
                                              Versus
    1. THE STATE OF BIHAR through its Special Secretary-cum-Commissioner, Human
        Resources Development Department, Bihar, Patna.
    2. The Director, Primary Education Human Resources Development Department, Bihar,
        Patna.
    3. The District Magistrate-cum-Chairman, District Education Establishment Committee,
        Purnea.
    4. The District Education Establishment Committee, Purnea.
    5. The District Superintendent of Education, Purnea.
    6. The Treasury Officer, Purnea.
    7. The Area Education Officer, Banmankhi, Purnea.
    8. The Block Education Officer Dhamdaha, Purnea. ---- Respondents
                                                with
                                       CWJC No.916 of 2011
NAND LAL YADAV, Son of Late Khushilal Yadav, resident of Banmankhi, P.S. Banmankhi,
District Purnea at present posted as Headmaster, Primary School Bishunpur Hatt, Banmankhi,
Purnea. ---- Petitioner
                                              Versus
    1. THE STATE OF BIHAR through its Special Secretary-cum-Commissioner, Human
        Resources Development Department, Bihar, Patna.
    2. The Director, Primary Education Human Resources Development Department, Bihar,
        Patna.
    3. The District Magistrate-cum-Chairman, District Education Establishment Committee,
        Purnea.
    4. The District Education Establishment Committee, Purnea.
    5. The District Superintendent of Education, Purnea.
    6. The Treasury Officer, Purnea.
    7. The Area Education Officer, Banmankhi, Purnea.
    8. The Block Education Officer Banmankhi, Purnea. ---- Respondents
                                               2




                                                with
                                       CWJC No.943 of 2011
RAJ KISHORE BHAGAT, Son of Shri Gonar Prasad Bhagat, resident of village Brahara Kothi,
P.S. Brahara Kothi, District Purnea, at present posted as Assistant Teacher Girls Middle School
Brahari, P.S. Brahara Kothi, District Purnea. --- Petitioner
                                               Versus
    1. THE STATE OF BIHAR through its Special Secretary-cum-Commissioner, Human
        Resources Development Department, Bihar, Patna.
    2. The Director, Primary Education Human Resources Development Department, Bihar,
        Patna.
    3. The District Magistrate-cum-Chairman, District Education Establishment Committee,
        Purnea.
    4. The District Education Establishment Committee through its Chairman, Purnea.
    5. The District Superintendent of Education, Purnea.
    6. The Treasury Officer, Purnea.
    7. The Area Education Officer, Banmankhi, Purnea.
    8. The Block Education Officer Brahara Kothi, Purnea. ---- Respondents
                                                with
                                      CWJC No.1516 of 2011
SMT.MANJU KUMARI, Wife of Sri Bhola Prasad Sah, resident of Banmankhi, P.S. Banmankhi,
District Purnea at present posted as Assistant Teacher Pannalal Baidh Girls Middle School,
Banmankhi, Purnea. --- Petitioner
                                               Versus
    1. THE STATE OF BIHAR through its Special Secretary-cum-Commissioner, Human
        Resources Development Department, Bihar, Patna.
    2. The Director, Primary Education Human Resources Development Department, Bihar,
        Patna.
    3. The District Magistrate-cum-Chairman, District Education Establishment Committee,
        Purnea.
    4. The District Education Establishment Committee, Purnea.
    5. The District Superintendent of Education, Purnea.
    6. The Treasury Officer, Purnea.
    7. The Area Education Officer, Banmankhi, Purnea.
    8. The Block Education Officer Banmankhi, Purnea. ---- Respondents
                                                with
                                       CWJC No.238 of 2011
MD.SULEMAN HUSSAIN, Son of Late Ahmad Hussain, resident of village Magurjan, P.O.
Nipania, P.S. Barhara Kothi, District Purnea. --- Petitioner
                                               Versus
    1. THE STATE OF BIHAR.
    2. The Principal Secretary, Human Resources Development Department, Bihar, Patna.
    3. The Director, Primary Education, Bihar, Patna.
    4. The Regional Dy. Director, Purnea Division, Purnea.
    5. The District Education Officer, Purnea.
    6. The District Superintendent of Education, Purnea. ---- Respondents
                                                with
                                      CWJC No.1245 of 2011
KUMARI RENUKA DEVI, Wife of Sri Mahendra Prasad Yadav, resident of Mohalla Shiv Nagar,
P.S. K. Hat, District Purnea, posted as Assistant Teacher Middle School, Vidut Colony, Purnea,
Block Sadar, District Purnea. --- Petitioner
                                               Versus
    1. THE STATE OF BIHAR.
                                                 3




    2. The District Education Establishment Committee through its Chairman, the District
       Magistrate, Purnea.
    3. The District Magistrate, Purnea.
    4. The Deputy Development Commissioner, Purnea.
    5. The District Superintendent of Education, Purnea. --- Respondents
                                           -----------

6 30-3-2011 In this batch of writ cases the petitioners have

challenged the orders by which they have been posted in different

schools on the ground that it is de hors the Primary Teachers

Transfer Rules, 2006 (hereinafter referred to as „the 2006 Rules‟)

promulgated on 5.8.2006.

The 2006 Rules came into existence in order to

regulate the teaching curriculum of primary and middle schools.

Rule 3 provides that teachers may be transferred in certain

circumstances, namely, teachers of one cadre can apply for a

mutual transfer, or an Assistant teacher may also apply for a

transfer, not more than two times in his service period. It further

provides that there should be a gap of five years between one

transfer and the other. Having dealt with the rules aforesaid the

facts which are relevant are being stated below.

The Promotion Committee consisting of the District

Magistrate, Deputy Development Commissioner, District

Superintendent of Education, District Education Officer, District

Inspectress of School and the District Welfare Officer, sat together

and considered the cases of 303 Assistant teachers for the purpose

of granting them B.A. trained scale against the vacancies that

existed in this scale in the district of Purnea. Options were invited

from the candidates regarding the fact whether they wanted to be
4

granted a higher promotional scale; the candidates were also asked

to give their option open with respect to the place where they

wanted to be posted.

The promotion of Assistant teachers to a higher scale

is covered by the Bihar Government Primary School Teachers

Promotion Rules, 1993 which is still in vogue and has not been

rescinded by any other rule. Apparently, some of the petitioners

gave their option before the Committee, for taking into

consideration the postings to be made, whereas others did not file

any representation or option, still others gave their options, after

the decision of the committee. It appears that out of 303 persons,

25 persons are aggrieved by their order of posting and are ready to

give up the higher promotional scale, rather, than be transferred

from the present place where they are working. Such persons have

given in writing that they are willing to give up the promotional

scale of B.A. trained.

The Establishment Committee while considering this

aspect of the matter, as would appear from the counter affidavit

filed on behalf of the State rejected the plea of the petitioners to

forgo their promotion, on the ground that there were vacancies on

the said post and teachers were required, who possessed a higher

qualification of Bachelor‟s degree with training.

The contention of the petitioners is that if the 2006

Rules does not envisage transfer of teachers, the posting of

teachers after granting them a higher promotional scale cannot be

made. The petitioners also rely on an order of this court passed on
5

10.3.2011 in CWJC No. 426/2011. I may quote the relevant

portion of the aforesaid order which reads as under :

“Since from the counter affidavit it is evident that such

request has been considered with regard to certain persons, there is

no reason as to why the request of petitioner ought not to have

been considered, if he is willing to forgo his promotion to avoid

transfer which is in any way not permissible under the Rule as

such, unless it is for the limited purpose under which such transfer

can be effected.

“Failure on the part of the State to point out necessary

rule which provides them such power, the transfer order in so far

as it relates to the petitioner contained in Annexure-5 is hereby

quashed.

“The District Superintendent of Education further

directed to issue an appropriate order in this regard taking into

consideration the applications of the petitioner contained in

Annexures 4 and 7. The court directs that such order be issued

within a period of three months from the date of communication or

production of a copy of this order.”

In the present case the submission on behalf of the

State is based on the fact that the order impugned is not a transfer

„simplicitor‟ rather, it is a posting given to the petitioners and

others after giving them the scale of B.A. trained. The reason for

posting the petitioners at different places is that there was a

requirement in the schools for B.A. trained teachers. Each school

obviously has certain vacancies and such vacancies are filled up
6

by granting promotion and posting persons where the vacancy

arises. In such circumstances it cannot be said that this is a pure

simple case of transfer and would not as such be governed by 2006

Rules. Apparently such facts and pleadings were not on record

before the learned single Judge.

This court would like to draw the attention of the

Principal Secretary cum Commissioner, Human Resources

Development Department, Bihar to the fact that the transfer rules

has banned transfer except in circumstances mentioned in rule 3. It

appears that the rules have been framed without taking into

consideration certain aspects, which may arises because of

administrative exigencies, such as, there may be vacancies in a

particular school due to retirement or death of a teacher working in

the said school. Under such circumstances it may become

necessary for the District Education Establishment Committee to

post certain persons in the school which obviously would mean

that they would be transferred from one school to another school.

The aforesaid circumstances is just by way of an example. The

rules do not give any “play in the joint” to the Education

Department to make changes on any grounds, whatsoever, which

appears to this court quite an unworkable rule. Therefore, it would

be proper for the State Government to consider this aspect of the

matter. I may, however, point out that vacancies against a higher

scale of I. Sc./I.A. trained scale or B.Sc. / B.A. trained scale

depends on vacancy in a particular school. In such circumstances,

as per the 2007 Rules, persons should be adjusted in their own
7

school, if such vacancy exists, if not, it may be necessary to post

the teachers by transferring them from their own school.

In any case, since this court in the order referred to

aforesaid has given leave to the petitioner of CWJC No. 426/2011

to represent his case before the District Superintendent of

Education, the petitioners in this batch of cases are given the same

leave. This court would like to point out that the case of such

persons who are about to retire in a year or two should be given

special consideration in view of the fact that general policy of the

State Government which envisages to adjust such persons who are

about to retire.

These writ petitions are disposed of with the aforesaid

observations and directions.

A copy of this order may be handed over to the

Principal Secretary, Secondary, Primary and Adult Education

Department for considering the observation of this court in these

writ petitions.

haque                                         ( Sheema Ali Khan, J.)