High Court Patna High Court - Orders

Sahana Khatoon vs The State Of Bihar &Amp; Ors on 11 July, 2008

Patna High Court – Orders
Sahana Khatoon vs The State Of Bihar &Amp; Ors on 11 July, 2008
                     IN THE HIGH COURT OF JUDICATURE AT PATNA
                                CWJC No.5921 of 2008
                               SHAHZADI KHATOON
                                     With
                                CWJC No.5927 of 2008
                               MD.MANIRUL HASSAN
                                     With
                                CWJC No.6075 of 2008
                                SAHANA KHATOON
                                     Versus
                            THE STATE OF BIHAR & ORS
                                    -----------

4/ 11/7/2008. Heard learned counsel for the petitioner and learned

counsel for the State and for the interveners.

In so far as the intervener is concerned, any grievance

with regard to the termination of the services of the intervener has to

be the subject matter of a separate writ application and cannot be

considered presently.

These three matters relate to the appointment on the

post of Block Teacher. The petitioners were not selected. On a

representation by them, the statutory authority, the Deputy

Development Commissioner, Katihar, under Rule-19 of the Bihar

Panchayat Primary Teachers (Appointment and Service Conditions)

Rules, 2006 has passed orders which are presently the subject matter

for consideration.

In so far as the petitioner in C.W.J.C. No.6075/08 is

concerned, the order of the statutory authority states that she had been

appointed as a Panchayat Teacher in the Naya Tola, Bara

Raghunathpur and that she had not participated for counseling for

appointment on the post of Block Teahcer which is the cause of action

in the present writ application. In the writ application this factual
-2-

aspect has not been controverted. There is no merit in

C.W.J.C.No.6075/08 which is accordingly rejected.

The order of the statutory authority with regard to the

petitioner in C.W.J.C. No.5927/08 states that public notice was

published for counseling. The statutory authority then arrived at its

conclusion that there was no occasion for the petitioner not to

participate in the counseling.

There appears no logic to conclude that there was no

reason why the petitioner would not have participated in the

counseling to presume his not having been informed of the date when

the petitioner has vaguely asserted that he was prevented from

attending the counseling. His representation in that regard, annexure-

1, has been perused by the Court which is vague and leaves the court

thoroughly dissatisfied on the controversy whether the petitioner had

participated in the counseling or not and therefore no relief can be

granted to the petitioner in C.W.J.C. No.5927/08. It is accordingly

dismissed.

In C.W.J.C. No.5921/08 the order of the statutory

authority states that the petitioner participated in the counseling when

it was found that she had higher marks than the person appointed and,

thus, the order of termination of the illegal appointee, but denying

appointment to the petitioner in view of a fresh Government ban on

appointments under the second phase.

A counter affidavit has been filed today affirmed by the

Deputy Superintendent of Education, Katihar. Paragraph-7 of the
-3-

same emphatically states that the petitioner did not participate in the

counseling which has been reiterated in paragraph-8. The statement

made in the counter affidavit is in direct conflict with the finding

recorded in the order of the statutory authority. Quite obviously, either

the recital in the impugned order is incorrect or that on oath in the

counter affidavit is incorrect. Either ways, it is a very serious matter

going beyond a simple issue of administration.

This Court requires the Secretary-Commissioner,

Human Resources Development Department, Government of Bihar, to

examine the matter himself after calling for the original records. This

Court next directs the Secretary-cum-Commissioner to take

appropriate departmental action as also prosecution under the criminal

law with regard to the falsity of statements by either one of them.

Let the same be done by the Secretary-cum-

Commissioner within a maximum period of eight weeks from the date

of receipt/production of a copy of this order before him and

consequential action against the concerned delinquent be initiated

within four weeks thereafter.

Let an affidavit of compliance be filed by the

Secretary-cum-Commissioner after 12 weeks when the matter shall be

listed for perusal by the Court.

In view of the finding of illegalities in the

appointments, by the statutory authority, quite naturally consequential

action to give effect to the same has to be taken forthwith, if not

already taken.

-4-

Before parting with the matter, this Court considers it

appropriate to observe that in the event that the Secretary-cum-

Commissioner arrives at a finding of the petitioner in C.W.J.C.

No.5921 of 2008 having participated in the counseling, then, in view

of the finding that she was wrongly denied appointment, the petitioner

shall be entitled to be considered for appointment on the post to which

she was entitled at the original date when the same was denied to her

and any subsequent decision of the Government cannot come in the

way in view of the available vacancy because of the removal of the

person wrongly appointed.

C.W.J.C. No.5921/08 stands disposed.

KC                                       ( Navin Sinha,J )