High Court Patna High Court - Orders

Dr.(Mrs.)Kumudini Jha vs The State Of Bihar &Amp; Ors on 14 September, 2010

Patna High Court – Orders
Dr.(Mrs.)Kumudini Jha vs The State Of Bihar &Amp; Ors on 14 September, 2010
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                           CWJC No.10116 of 2009

                  DR.(MRS.)KUMUDINI JHA, W/O DR.C.M.JHA, R/O
                  WEST GAURI TANK, P.S.-LAHERISARAI, DISTRICT-
                  DARBHANGA PRESENTLY POSTED AS ASSISTANT
                  PROFESSOR, DEPARTMENT OF OBSTETRICS AND
                  GYNAECOLOGY, DARBHANGA MEDICAL COLLEGE,
                  LAHERISARAI, DARBHANGA.     ..................PETITIONER.
                                  Versus
                  1. THE STATE OF BIHAR.
                  2. THE SECRETARY, DEPARTMENT OF HEALTH,
                  (MEDICAL EDUCATION, FAMILY WELFARE AND
                  INDIGENOUS MEDICINES) GOVERNMENT OF BIHAR,
                  NEW SECRETARIAT, PATNA.
                  3. THE JOINT SECRETARY, DEPARTMENT OF HEALTH,
                  (MEDICAL EDUCATION, FAMILY WELFARE AND
                  INDIGENOUS MEDICINES) GOVERNMENT OF BIHAR,
                  NEW SECRETARIAT, PATNA.
                  4. THE DEPUTY SECRETARY, DEPARTMENT OF
                  HEALTH, (MEDICAL EDUCATION, FAMILY WELFARE
                  AND INDIGENOUS MEDICINES) GOVERNMENT OF
                  BIHAR, NEW SECRETARIAT, PATNA.
                  5. THE ADDL. DIRECTOR (MEDICAL EDUCATION)
                  DEPARTMENT OF HEALTH, GOVERNMENT OF BIHAR,
                  NEW SECRETARIAT, PATNA.     ...............RESPONDENTS.
                                -----------

3 14.09.2010 From the counter affidavit, it

appears that the claim of the petitioner has

been partly allowed by the Department and now

the petitioner has been promoted in the cadre

of Associate Professor. However, the

grievance of the petitioner now is that she

should rank senior to Dr.Asha Jha in the

cadre of Associate Professor as, while

promoting Assistant Professor to the post of

Associate Professor altogether different

criteria is to be adopted as is prescribed

under Rule 8(ii)(Ka) of the 1997 Rules, which
2

lays down that at the time of promotion of

Assistant Professor to the rank of Associate

Professor, besides their seniority, research

work etc. has also to be taken into account.

Learned counsel for the petitioner

submits that if that would have been taken

into account by the Department she would have

been promoted to the rank of Associate

Professor earlier by treating her senior to

said Dr.Asha Jha. He submits that

specifically for this relief a representation

has already been filed by the petitioner, a

copy whereof is annexed as Annexure-7 to the

writ application.

Now that all the concerned doctors

have been promoted to the rank of Associate

Professor the only dispute is with regard to

their inter-se seniority upon consideration

their cases in terms of the said provisions

of the Rules.

This Court is of the view that the

Department should consider the same and

decide the inter-se seniority of the

Associate Professors in the light of the

criteria for promotion laid down in the above

provisions of the Rules.

3

There is nothing in the counter

affidavit to show that this has been done by

the respondents so far.

Therefore, this writ application is

disposed of with a direction to respondent

no.2, the Secretary, Department of Health,

(Medical Education, Family Welfare and

Indigenous Medicines) Government of Bihar,

Patna to look into the matter and decide the

inter se seniority of Associate Professors in

accordance with law and particularly in the

light of the said provision of Rules

preferably within a period of three months

from the date of receipt/production of a copy

of this order. If necessary, the respondent

no.2 shall given personal hearing to the

concerned parties to enable them to produce

materials to show that on the basis of

research work etc. they have better claim for

seniority than the other rival parties.

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