High Court Patna High Court - Orders

Md. Ahmad Mukhtar vs The State Of Bihar &Amp; Ors on 30 September, 2010

Patna High Court – Orders
Md. Ahmad Mukhtar vs The State Of Bihar &Amp; Ors on 30 September, 2010
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                                CWJC No.9764 of 1993
                                MD.SHABBIR AHMAD
                                        Versus
                                    STATE & ORS
                                          with
                                CWJC No.9727 of 2000
                               MD. AHMAD MUKHTAR
                                        Versus
                            THE STATE OF BIHAR & ORS
                                          with
                                CWJC No.2302 of 1997
                       THE MAN.COMM.OF AZAD UCHCHA VI
                                        Versus
                            THE STATE OF BIHAR & ORS
                                          with
                               CWJC No.11506 of 2004
                                MD.SHABBIR AHMAD
                                        Versus
                            THE STATE OF BIHAR & ORS
                                      -----------

11 30.09.2010 A peculiar position has emerged consequent to the

order dated 26.8.2010 passed in this case. After noticing the

facts, in detail, this court was of the opinion that the State and

the Staff Selection Commission, in which Vidyalaya Sewa

Board had merged , must bring on record the contemporaneous

documents in respect of period of dispute, so that this Court can

give a finding as to the existence of the Managing Committee

and the registered society through which the School was being

managed in terms of Section 18 of the School Act, as referred to

earlier. Several times the case has been adjourned.

Learned counsel for the State states that inspite of

several communication to the District Education Officer, Banka,

the District Education Officer is informing him that neither the

Principal nor the Secretary is ready to share the information in
2

this regard. On behalf of the Staff Selection Commission he says

that they have records only from 1991 and no earlier records are

available. Both these are apparently curious and surprising stand

inasmuch as this Court did not want records from the School but

it wanted records from the State to justify the order it has passed

.Surely, the District Education Officer must be corresponding

with the School for payment of salary of the teachers and the

regularization of the institution in terms of Section 18 and those

records are to be available in the office of the District Education

Officer Banka. How can the District Education Officer says that

he has no records which is surprising because if he has no

records than on what basis orders are being passed by him. Now

we come to the Staff Selection Commission; it says that they

have records only from 1991. Why no records are there prior to

that is sought to be explained that the merger took place in or

about 1991 with the College Service commission and the records

thereafter are available but the records prior to that are not

available. Right from 1981, the teaching posts must have been

sanctioned and appointments made through the College Service

Commission, earlier and the Staff Service Commission later.

In such a situation I have no option but to adjourn

the case with a direction to the parties aforesaid to produce the

records full and complete in this regard otherwise adverse

inference would be drawn because it is their conduct that is in

question.

3

Let petitioner add Bihar School Examination Board

as a party in C.W.J.C no. 2302 of 1997. Copy of pleading would

be served on learned counsel for Bihar School Examination

Board, who normally appears in the High Court. He would seek

instruction in the matter as to how and under what circumstances

Bihar School Examination Board and after corresponding with

whom it permitted the students of the School to take

examination of the Board right from 1981 to 1988. The

Examination Board must bring on record on affidavit in this

regard clearly indicating that with whom they are

corresponding. The petitioner would also serve a copy of the

previous order and the present order on learned counsel for the

Board.

Put up these cases for hearing on 28.10.2010.

( Navaniti Prasad Singh, J.)
Namita