High Court Jharkhand High Court

Nawal Kishore Tiwari vs State Of Bihar And Anr. on 17 May, 2004

Jharkhand High Court
Nawal Kishore Tiwari vs State Of Bihar And Anr. on 17 May, 2004
Equivalent citations: 2005 (2) JCR 96 Jhr
Bench: P Balasubramanyan, T Sen

ORDER

1. Heard counsel for the Writ Petitioner and learned Government counsel.

2. The petitioner filed this writ petition on 3.2.1992 seeking to challenge the order dated 8.10.1987 rejecting his claim to appointment in a Taken Over Government School, rejected on the basis of the ratio of the decision of the Full Bench of the Patna High Court in Ram Naresh Prasad Nibas v. State of Bihar, 1987 PLJR 341.

3. According to the writ petitioner, he was appointed as an untrained teacher in the Kalyan High School, Chuliha in the district of Deoghar on 25.1.1979. No doubt, the respondents have a case that the private school itself was started only in the year 1980. It is seen that the permission for establishment of the private school was given only in the year 1980. Whatever it be, when the Government took over this school on 5.7.1983, the petitioner was, even, according to his own case, an untrained teacher. Therefore, the concerned Committee found that he was not liable to be absorbed in the Government School. A report was prepared recommending the names of five trained teachers for absorption and it was accepted.

4. According to the petitioner, at the time the School was taken over, he had been selected for undergoing teachers’ training and he had joined the course for the session 1983-85 and had obtained B.Ed. Degree in December, 1986. According to him, going by a Circular issued by the Government of Bihar on 21.12.1982, he must also be considered eligible for absorption in the Government School. At the time of take over, he was undergoing training. It seems that some representation had been made in this regard before the concerned authority. He also approached the Patna High Court in CWJC No. 5609/1983. A Division Bench of the Patna High Court taking into consideration the pendency of the representation before the authority, dismissed the writ petition as withdrawn and observed that it is expected that the representation would be disposed of at an early date. Thereafter, after hearing the writ petitioner, the representation was rejected by order dated 8.10.1987 marked as Annexure-1 in the Writ petition.

5. According to the petitioner, he had moved the State Administrative Tribunal with his grievance regarding Annexure-1 order, but on the retirement of the Chairman, the Tribunal itself was wound up and therefore, he filed the writ petition on 3.2.1992 more than four years after the order itself was passed. Though this aspect has been generally referred to in the writ petition, no details have been furnished to show that the petitioner was diligently pursuing his challenge to this order in any other forum so as to enable us to overlook the laches on the part of the petitioner in advocating this Court almost five years after the impugned order was passed. We are in fact inclined to the view that the writ petition deserves to be dismissed solely on the ground of laches.

6. That apart, on going through Annexure-1, it is seen that the concerned authority only followed the ratio of the Full Bench decision of the Patna High Court while rejecting the claim of the writ petitioner. That cannot be said to be improper; nor can it make the order unsustainable merely because in another case reported as Smt. Shakuntala v. State of Bihar, 1990 (1) BLJ 201, corresponding to 1990 PLJR (1) 387, a learned Single Judge purported to distinguish the Full Bench on the basis of the Circular dated 21st December, 1982 providing that untrained teacher who were actually undergoing training in Colleges recognised by the State Government should also be preferentially absorbed subject to their successful completion of the training. In the writ petition, though the benefit of that Circular is claimed, the claim of the petitioner that he was undergoing training in a recognised training college is disputed in the counter affidavit filed on behalf of the respondents. Even though in the rejoinder, the petitioner had sought to question this stand adopted by the respondents in the counter affidavit, there is no specific plea that the petitioner was undergoing training on the relevant date in a training college recognised by the University under the State Government.

7. Therefore, even on facts, there is considerable doubt about the very basis of the claim raised by the writ petitioner. Moreover, we think that it would not be appropriate for any educational authority to bypass or ignore the decision of the Full Bench of the High Court by resorting to such an attempt to distinguish the ratio of that decision. The Full Bench has clearly held that only those who were appointed teachers and who had training qualification should be absorbed in the Government School on the taking over of a private school. We are of the view that it is not open to the authority to distinguish the Full Bench and hence, the order Annexure-1 cannot be said to be suffering from any error apparent on the face of it. This is of course in addition to the findings on the ground of laches in filing the writ petition and the doubtful nature of the claim of the writ petitioner about his actually undergoing training on the day of taking over of the School as required. We see that he obtained the qualification only in December, 1986 and the course is only one of two years’ duration. There is yet another aspect. The petitioner was refused absorption in the year 1983. We are now in the year 2004, Much water has flowed in the Ganges since 1983. That apart, now the new State has come into existence with effect from 15.11.2000 and new modes of recruitment and selection has also been put into place. Grant of any relief to the petitioner may also seriously prejudice the seniority of a number of others and clearly affect third party rights. None of them is before us as a party.

8. Taking note of all these circumstances, we are satisfied that no relief can be granted. We dismiss the writ petition. We make no order as to costs.