High Court Patna High Court - Orders

Sanjay Kumar &Amp; Ors vs The State Of Bihar &Amp; Ors on 25 April, 2011

Patna High Court – Orders
Sanjay Kumar &Amp; Ors vs The State Of Bihar &Amp; Ors on 25 April, 2011
              IN THE HIGH COURT OF JUDICATURE AT PATNA
                          CWJC No.13411 of 2005
                         SANJAY KUMAR & ORS
                                 Versus
                       THE STATE OF BIHAR & ORS
                                -----------

09 25.04.2011 It is a tragedy how statutory authority like the

University and the State abdicate their authority in the manner. L.N.

Mithila University was bifurcated and a new University known as

B.N. Mandal University was created. With a creation of the new

University, as is usual, the State did not sanction all the requisite posts,

even though as per staffing pattern those posts should have been there.

The University also slept, the State ignored its responsibility. It is not

in dispute that the Officers with whom we are concerned, their posts

were sanctioned in the L.N. Mithila University, but upon creation of

the new University, though these posts fell within the staffing pattern,

they were not sanctioned. The work of the University was being

seriously hampered. It is also not in dispute that noticing these facts

the Vice-Chancellor made the appointment, inter alia, of the three

petitioners. The matter was then considered by the Syndicate of the

University in its meeting as far back as on 23.09.1995 and it noticed

the position and directed the University to get the posts sanctioned.

Everyone slept. Petitioners were then dismissed on the ground that

they were working on unsanctioned posts. There were several rounds

of litigations and ultimately this Court directed them to prefer a

statutory appeal before the Hon’ble Chancellor. Before the Hon’ble

Chancellor they clearly raised the plea that as per the staffing pattern

the posts should be deemed to be sanctioned. This was obviously with

the Full Bench judgment of this Court in the case of Braj Kishore
-2-

Singh Vs. the State of Bihar and others since reported in 1997(1)

PLJR 509 though, the Hon’ble Chancellor did not permit their

continuance. The Chancellor directed the University to get the posts

sanctioned from the State considering the humanitarian grounds as

well. As is usual, the University brushed the real issue under the

carpet which was to get formal sanction of posts, which were deemed

sanctioned as per staffing pattern and, sought sanction only on

humanitarian grounds, which after 10 years the State has rejected by

one line order that posts cannot be sanctioned on humanitarian

grounds, even though, the facts that the posts were available as per

staffing pattern and would be deemed sanctioned as subsequently

there.

In the writ petition, as would clearly come out with the

order of the Hon’ble Chancellor itself the University has chosen to

maintain golden silence in this regard. State has also ignored the said

fact. Apparently, as it is most inconvenient to both the State and the

University to answer the same. In order to do complete justice

between the parties, I direct the University and the State to consider

this aspect of the matter and file appropriate counter affidavits within

two weeks from today. The affidavit has to be sworn by the

Chancellor of the University and Secretary, Higher Education

Department, Government of Bihar, Patna.

Put up this case under the same heading retaining its

position on 09th May, 2011.

Trivedi/                            (Navaniti Prasad Singh, J.)