High Court Jharkhand High Court

Dr.Nandjee Singh vs State Of Jharkhand & Ors. on 30 January, 2010

Jharkhand High Court
Dr.Nandjee Singh vs State Of Jharkhand & Ors. on 30 January, 2010
                                               1
                                                                    W.P.(S) No. 2153 of 2005

           IN THE HIGH COURT OF JHARKHAND AT RANCHI.
                     W.P. (S) No. 2153 of 2005
                                  ...
                Dr. Nandjee Singh                                  ...       Petitioner
                                     -V e r s u s-
                1. The State of Jharkhand
                2. The Secretary, Department of Health, Medical
                   Education & Family Welfare, Government
                   of Jharkhand, Ranchi
                3. The Director, Rajendra Institute of Medical
                   Science, Ranchi                                                        ...
                                                                            Respondents
                            ...
CORAM: - HON'BLE MR. JUSTICE D.G.R. PATNAIK.
                            ...
                For the Petitioner  : - Mr. Rajiv Ranjan, Advocate
                For the Respondents : - Mr. Vikas Pandey, J.C. to A.G.
                                                   ...
                C.A.V. On - 16.11.2009                        Pronounced on 30.01.2010


11/30.01.2010

Heard counsel for the parties.

2. The petitioner in this writ application has prayed for issuance of a
direction upon the respondents to correct the notification No. 141(2)/Health
dated 31.05.2004 (Annexure-10) whereby the petitioner has been promoted as
Assistant Professor with effect from 21.05.2000 by considering his date of
holding the teaching post from 21.05.1997. The petitioner has sought
modification of the aforesaid notification for correcting the date of his
promotion as Assistant Professor from 12.02.1985 instead of 21.05.2000.

3. The grounds advanced by the petitioner in support of his claim is that
he had joined the teaching post under the respondents in the post of
Pathologist in the Artificial Kidney Unit in the Medicine Department, on
12.02.1982 and had completed three years of teaching experience on
12.02.1985 and as such, as per the Rules, the date of promotion of the
petitioner has to be fixed from 12.02.1985.

4. Facts of the petitioner’s case in brief are that he was appointed on a
sanctioned post of Pathologist in the Artificial Kidney Unit of Medicine
Department in the R.M.C.H. on 12.02.1982. He possesses a Master Degree in
pathology. He had claimed his promotion to the higher post on the basis of his
work experience.

When the petitioner wanted to enroll himself as a student in M.D. in
the General Medicine Department, an objection was raised by the respondents
on the ground that the petitioner was not holding the teaching post and that he
belongs to the Pathology Department and not to the Medicine Department and
as such, his teaching experience cannot be counted in the Medicine
Department. The dispute was resolved by the Supreme Court in Civil appeal
2
W.P.(S) No. 2153 of 2005

No. 2909 of 1993 in favour of the petitioner with an observation that the State
Government, by its letter dated 17th September, 1984 addressed to the
Principal of the R.M.C.H., had acknowledged that the post which the
petitioner was holding, namely the post of Biochemist in the Artificial Kidney
Unit of Rajendra Medical College and Hospital, was a teaching post and that
the petitioner was appointed on to that post since 12.02.1982 and therefore his
teaching experience should be counted from the date of his posting in the
Kidney Unit from that date.

5. Pursuant to the observation contained in the order of the Supreme
Court, the respondents acknowledged that the petitioner did possess teaching
experience and accordingly, had designated him as a Tutor and granted him
promotion to the post of Assistant Professor and later, to the post of Associate
Professor.

6. The grievance of the petitioner is that on the basis of the State
Government’s declaration that the post of Biochemist in the Artificial Kidney
Unit of the R.M.C.H. was a teaching post and which was taken note of by the
Supreme Court in its aforementioned judgement and a corresponding
notification was issued in the year 1987 by the State Government, directing
the authorities concerned to treat the post of petitioner equivalent to that of a
Tutor, the petitioner ought to have been treated as Tutor from the year 1985
i.e. soon after completing three years of service on the post on which he was
initially appointed. Yet, though the promotion was given to the petitioner vide
the impugned notification (Annexure-9) but the same has wrongly been made
effective from 21.05.2000 by arbitrarily fixing the date of petitioner’s holding
the teaching post from an artificial date of 21.05.1997.

7. A counter affidavit has been filed on behalf of the respondents.
Justifying the date from which the petitioner’s promotion to the post of
Assistant Professor was made effective, the respondents would want to inform
that the petitioner was initially appointed as Biochemist in the Artificial
Kidney Unit of the Medicine Department and he was never posted in the
Pathology Department and as such, the petitioner could not claim benefits of
the promotional avenues applicable to the employees of the Pathology
Department.

8. The controversy as sought to be raised appears to be on the ground that
the petitioner was recognized as a Tutor in the Artificial Kidney Unit in the
Department of Medicine and he could not get any promotion on higher post
since he did not have any Post Graduate Degree in this faculty and although he
possesses a Post Graduate Degree in Pathology, he had never worked in the
Department of Pathology and as such, he does not have the desired experience
3
W.P.(S) No. 2153 of 2005

in the Pathology Department for being considered for promotion in the higher
post of Associate Professor.

It is further explained that a sympathetic consideration was however
made by the Grievance Redressal Committee and by accepting his post
equivalent to the basic post of Tutor with effect from 21.05.1997, the period of
three years was accordingly calculated for his promotion to the next higher
rank of Associate Professor and he was accordingly granted promotion with
effect from 21.05.2000.

9. The further stand of the respondents is that having all along worked in
the Medicine Department, the petitioner had availed all the advantages of his
posting in the said department which he could not have availed had he been
working in the Pathology Department. The petitioner being a new entrant in
the Department of Pathology, he cannot be promoted to the next post until he
acquires the minimum five years experience as per provisions of the Medical
Council of India and the Recruitment to Teaching Posts Rules, 1997 and until
a vacancy arises in the post of Associate Professor in the department of
Pathology. It is further stated that there are a sizeable number of teachers in
the Department of Pathology and the petitioner cannot be allowed to
supercede all such teachers on his claim of being a teacher in some other
department.

Explaining the basis of the cut of date of 21.05.1997, it is sought to be
explained that the Bihar Medical Education and Recruitment to Teaching
Posts Rule, 1997 was enforced on and from 21.05.1997 and therefore with
effect from this date the petitioner was considered to be in service in the
Department of Pathology for which he was having a basic qualification and a
Master Degree.

10. From the rival submissions, the facts which emerge are as follows ;-

(i) The petitioner was appointed on a sanctioned post of
Biochemist as Pathologist in the Artificial Kidney Unit of the
Medicine Department on 12.02.1982. Admittedly he was
holding a Master Degree in Pathology.

(ii) Thus, though appointed in the Artificial Kidney Unit, he
was appointed essentially as a Pathologist and was also
assigned teaching job.

(iii) The post which the petitioner was holding was
acknowledged as a teaching post and the petitioner was
recognized as a Tutor.

11. It is apparent from the above facts that the petitioner was working as a
Pathologist since 1982 although the Department in which the petitioner was
4
W.P.(S) No. 2153 of 2005

made to work, was a unit of the Medicine Department. Merely because he was
not posted in the Department of Pathology, it cannot frustrate the petitioner’s
claim as Pathologist since 1982.

12. This view finds support from the fact that notwithstanding the
deficiencies as pointed out by the respondents, the Departmental Grievance
Redressal Committee had also acknowledged that the post on which the
petitioner was working was that of a Pathologist, and equivalent to the basic
post of Tutor in the Department of Pathology. This is infact what the petitioner
has been claiming from the very beginning and which was later supported by
the Departmental Grievance Redressal Committee. The Government
Notification No. 162(17) dated 21.05.1997 referred to by the respondents as
the BIHAR CHIKITSA SHIKSHA SEVA SAMVARG AVAM
SAMBARGIYA PADO PAR BHARTI NIYAMAWALI 1997, has at best
clarified the position supporting the claim of the petitioner, since he is deemed
to have continued in the Department of Pathology though deputed initially in
the Department of Medicine.

13. In the light of the above discussions and finding merit in this
application, the same is allowed. The respondent authorities are directed to
correct the notification dated 31.05.2004 (Annexure-10) by computing the
period of three years of the petitioner’s teaching experience from 12.02.1982
and fixing the date of his promotion to the post of Assistant Professor as
12.02.1985. The compliance of this order must be carried out by the
concerned authorities of the respondents within two months and the same be
communicated to the petitioner effectively. The petitioner shall be entitled to
all consequential benefits pursuant to the correction of the date of his
promotion to the post of Assistant Professor.

(D.G.R. Patnaik, J.)
Birendra/A.F.R.