High Court Patna High Court - Orders

Harendra Manjhi & Ors vs The State Of Bihar & Ors on 3 November, 2011

Patna High Court – Orders
Harendra Manjhi & Ors vs The State Of Bihar & Ors on 3 November, 2011
                    IN THE HIGH COURT OF JUDICATURE AT PATNA
                                 Letters Patent Appeal No.1969 of 2010
                                                     In
                              Civil Writ Jurisdiction Case No. 1339 of 2010
                 ======================================================

1. Harendra Manjhi S/O Late Raj Ballam Manjhi R/O Vill.- Pithauri
Tawakal Tola, P.O.- Paigambarpur, P.S.- Baniapur, Distt.- Saran (Chapra)

2. Kunti Kumari D/O Shri Daroga Prasad, W/O Shri Devendra Prasad
Chaurasia R/O Vill.- Usti Khakhimathia, P.O.- Usti, P.S.- Baniapur, Distt.-
Saran (Chapra)

3. Neha Kumari D/O Shri Rajendra Manjhi R/O Vill.- Pithauri Tawkal Tola,
P.O.- Paigambarpur, P.S.- Baniapur, Distt.- Saran At Chapra

Petitioners …. Appellant/s
Versus

1. The State Of Bihar

2. The Principal Secretary Human Resources Development Department,
Government Of Bihar, Patna

3. The Director, Primary Education, Bihar, Patna

4. The District Magistrate, Saran At Chapra

5. The Deputy Development Commissioner-Cum-Chairman District
Education Establishment Committee, Saran At Chapra

6. The District Superintendent Of Education, Saran At Chapra

7. The Block Development Officer, Baniapur, Distt.- Saran

8. The Block Education Extension Officer, Baniapur, Distt.- Saran

9. The Prakhand Pramukh, Baniapur Prakhand, Distt.- Saran

10. The Mukhiya Gram Panchayat Raj Paigambarpur, Block- Baniapur,
Distt.- Saran

11. The Panchayat Secretary Gram Panchayat Raj Paigambarpur, Block
Baniapur, Distt.- Saran

12. Kameshwar Manjhi S/O Shri Rudal Manjhi R/O Vill.- Pithauri Tawakal
Tole, P.S.- Baniapur, Distt.- Saran, At Present Posted And Working As
Panchayat Teacher In Newly Created Govt. Primary School, Kawala
Chapra Balua, Anchal- Baniapur, Distt.-Saran

13. Lalti Kumari W/O Shri Ajit Kumar Ram R/O Vill.- Chetan, P.O.-
Puchari, P.S.- Baniapur, Distt.- Saran, At Present Posted And Working As
Panchayat Teacher In Newly Govt. Primary School, Tawakal Tole (Now
Upgraded), Anchal- Baniapur, Distt.- Saran

14. Rajesh Kumar Rai S/O Shri Jai Narayan Rai R/O Vill.- Kanhauli
Manohar, P.S.- Baniapur, Distt.- Saran, At Present Posted And Working As
Panchayat Teacher In Newly Created Govt. Primary School, Kawala
Chapra Balua, Anchal- Baniapur, Distt.- Saran

Respondents …. Respondent/s
======================================================

3 03-11-2011 Heard learned counsel for the appellants in the

limitation matter as well as on merits. Also heard learned counsel
Patna High Court LPA No.1969 of 2010 (3) dt.03-11-2011

2

for the State.

For the reasons mentioned in IA No.10262 of 2010, the

delay of 115 days in preferring this appeal is condoned. The IA

stands allowed.

On merits, leaned counsel for the appellants has

submitted that the clarification contained in Annexure-12 dated

25.8.2008 must operate prospectively and the finding or the

clarification that Madhyama Visharad from Hindi Sahitya

Sammelan, Allahabad is not recognized as equivalent to

Intermediate degree should not be applied to those like the

appellants, who were appointed earlier in 2006 i.e. prior to

25.8.2008.

There is no dispute that academic qualification of

Intermediate degree was essential qualification for the post of

Panchayat Teacher. This qualification is not available to the

appellants in view of not only the clarification contained in

Annexure-12 but also in view of further decision by the State

Government contained in Annexure- 13 dated 27.9.2009, passed

pursuant to order of remand by this Court passed in several writ

petitions including the writ petition of the appellants disposed of

by Annexure-10 dated 30.6.2008.

The learned Writ Court has also noted that the law has
Patna High Court LPA No.1969 of 2010 (3) dt.03-11-2011

3

been clearly laid down against the case of the appellants by a

Division Bench of this Court in the case of State of Bihar v.

Mamta Kumari, 2010 (4) PLJR 318. Although the said judgment

is not being challenged before us, an ingenious submission has

been advanced that the appellant should be treated to have the

degree of Intermediate only because he was appointed in 2006. In

our view, this submission has no merit. The discussion made in

Annexure-12 as well as in the Division Bench judgment referred

above leaves no scope but to hold that the appellants do not have

the degree or minimum educational qualification of Intermediate.

Hence, no writ could be issued in their favour to continue them on

the post of Panchayat Teacher.

The appeal is found to be without merit. It is

accordingly dismissed.

If the petitioners have not been paid for any period

when they worked as a Teacher, they would be at liberty to raise

such a grievance before appropriate authority which should be

considered in accordance with law and disposed of within three

months form the date of filing of the representation.



                                                          (Shiva Kirti Singh, J)


sk                                                        (Shivaji Pandey, J)