High Court Patna High Court - Orders

Satrughan Kumar vs The State Of Bihar &Amp; Ors on 21 April, 2011

Patna High Court – Orders
Satrughan Kumar vs The State Of Bihar &Amp; Ors on 21 April, 2011
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                                CWJC No.9695 of 2010
                 1. SATRUGHAN KUMAR, S/O SRI RAM NARESH
                 MAHTO, R/O VILLAGE BANDWAR , BRAHAMPURA
                 TOLA, P.S. NIMA CHANDPURA, DISTRICT- BEGUSARAI
                 (BIHAR).
                                         Versus
                 1. THE STATE OF BIHAR THROUGH THE SECRETARY
                 CUM COMMISSIONER, DEPARTMENT OF HUMAN
                 RESOURCES DEVELOPMENT,GOVT. OF BIHAR,PATNA.
                 2. THE DIRECTOR ,PRIMARY EDUCATION, GOVT. OF
                 BIHAR, PATNA.
                 3. THE DEPUTY SECRETARY, DEPARTMENT OF
                 HUMAN RESOURCES DEVELOPMENT,GOVT. OF
                 BIHAR,PATNA.
                 4. THE DISTRICT MAGISTRATE,BEGUSARAI.
                 5. THE DISTRICT TEACHERS APPOINTMENT
                 APPELLATE TRIBUNAL,BEGUSARAI.
                 6. THE MEMBER,THE DISTRICT TEACHERS
                 APPOINTMENT APPELLATE TRIBUNAL,BEGUSARAI.
                 7. THE DISTRICT SUPERINTENDENT OF
                 EDUCATION,BEGUSARAI.
                 8. THE DISTRICT EDUCATION OFFICER,BEGUSARAI.
                 9. THE BLOCK EDUCATION EXTENSION
                 OFFICER,BEGUSARAI. null null
                 10. THE BLOCK DEVELOPMENT OFFICER,BEGUSARAI.
                 11. THE MUKHIA, GRAM PANCHAYAT RAJ, BANDWAR,
                 BEGUSARAI.
                 12. THE PANCHAYAT SECRETARY,GRAM PANCHAYAT
                 RAJ, BANDWAR, BEGUSARAI.
                 13. THE HEADMASTER, PRIMARY SCHOOL
                 ,KUNJARTOLI, BANDWAR, BEGUSARAI.
                 14. MD.SUFIAN ALAM, S/O MD. SULTAN ALAM, R/O
                 VILLAGE BANDWAR, P.S. NIMA CHANDPURA,
                 DISTRICT- BEGUSARAI.
                 15. SUNIL KUMAR, S/O SRI GANGA PRASAD DAS, R/O
                 VILLAGE JINEDPUR, P.S. NIMA CHANDPURA,
                 DISTRICT- BEGUSARAI.
                                       -----------

6 21/04/2011 Heard learned counsel for the petitioner, learned

counsel for the private respondents and learned counsel
-2-

for the State.

A frontal attack was made on the reasoning given

by the District Teachers Appointment Appellate

Authority, Begusarai which is the impugned order

contained annexure 12 to this writ application that the

finding recorded by the Appellate Authority that addition

of vocational marks in the merit list is contrary to the

Circular and direction of the Human Resources

Development Department is erroneous per se. He

submits that there does not exist any circular of the kind

and, therefore, the direction issued by the Appellate

Authority to deduct such marks from the merit list and

thereby creating a fresh merit list based on which right

accrues in favour of Md. Sufyan is wrong.

A counter affidavit on behalf of the State has

been filed where a categorical statement has been made

that vocational marks or extra subject marks cannot be

added for creating merit list and on that account the

continuation of the petitioner, therefore, cannot be

sustained.

Next submission of the learned counsel for the

petitioner is that if a mistake has been made by the
-3-

Panchayat in preparation of the merit list in such a

fashion, then the entire panel is to be scrapped.

In this regard the Court can only record that the

issue of appointment of the petitioner on the post at the

cost of other persons having more marks but having

been denied the benefit because of wrong addition of

marks in favour of the petitioner, contrary to the

direction of the Ministry of Human Resources

Development Department, if on re-working on deduction

of vocational marks, the petitioner does not remain in the

merit list on the basis of which he has got appointment,

he has no right to remain on that post. To that extent, the

Appellate Authority has not committed any error and the

challenge made by the petitioner seems to be misplaced,

not based on actual state of affair.

This writ application, therefore, is dismissed as

no illegality as such emerges from the reasoning given by

the Appellate Authority.

AMIN/                    (Ajay Kumar Tripathi, J.)