High Court Jharkhand High Court

Hari Kishore Choudhary vs State Of Jharkhand & Ors. on 15 October, 2008

Jharkhand High Court
Hari Kishore Choudhary vs State Of Jharkhand & Ors. on 15 October, 2008
         IN THE HIGH COURT OF JHARKHAND AT RANCHI
                        W.P.(S) No.4581 of 2004
         Hari Kishore Chaudhary                    ...      ...    Petitioner
                              Versus
         State of Jharkhand & Ors.                 ...      ...    Respondents
                              -----
         CORAM:         HON'BLE MR. JUSTICE R.R. PRASAD
                              -----
         For the Petitioner          : Mr. R.S. Majumdar, Advocate
         For the State               : Mr. H.K. Singh, S.C.-I.
                              -----
03/15.10.2008

. Heard the parties.

Learned counsel appearing for the petitioner submits that

the petitioner was initially appointed as ‘Assistant Teacher’ on 25.08.1958

in the Primary School at Guladdih within the district of Deoghar.

Subsequently, when the petitioner acquired requisite qualification, he was

promoted to the post of ‘Head Master’ vide order as contained in Memo

No.1149 dated 18.02.1963 and was posted in the Middle School at

Bansbutiya, but the petitioner was never given scale of Head Master in

spite of several representations being made by the petitioner in this

regard and ultimately the petitioner retired on 31.07.1996 on his

superannuation, therefore, there was no option left with the petitioner,

but to file this writ petition, for a direction to the respondents concerned

to give Scale of the post of ‘Head Master’ to the petitioner w.e.f.

18.02.1963 and also all the consequential benefits such as fixation of

Pension, Gratuity etc. over the said Scale.

However, learned counsel appearing for the State submits

that though under a circular dated 10.07.1969, inquiry is to be made as to

whether a person, who has been appointed on the post of ‘Head Master’,

does have requisite qualification or not and perhaps as the inquiry could

not be made in this respect, the petitioner may not have been given Scale

of Head Master.

As against this, learned counsel appearing for the petitioner

submits that the inquiry is to be made with respect to the appointment

made on the post of Head Master subsequent to 10.07.1969, but the
petitioner was working on the post of ‘Head Master’ w.e.f. 18.02.1963 for

which the petitioner was having requisite qualification, which fact has

never been denied by the State in his counter affidavit and as such the

petitioner is entitled to Scale of Head Master.

Admittedly the petitioner was having requisite qualification

for promotion to the post of Head Master, on the date, when he was

appointed on that post, but the Scale of ‘Head Master’ was never paid to

the petitioner, though there has been no dispute that the petitioner was

not having requisite qualification of being promoted to the post of ‘Head

Master’ nor there has been any reason whatsoever for denying the claim

of the petitioner.

In that view of the matter, this writ petition is disposed of

with a direction to the petitioner to file representation along with a copy

of this order before the respondent No.3-District Superintendent of

Education, Deoghar with respect to grant of Scale of the Head Master

w.e.f. 18.02.1963 and also taking measures for all the consequential

benefits such as fixation of Pension, Gratuity etc. on the said Scale and

the respondent No.3-District Superintendent of Education, Deoghar, on

receiving the said representation, would take decision in the matter

positively, within one month from the date of receipt of representation.

Ravi/                                                      (R.R. Prasad, J.)