High Court Jharkhand High Court

Satyendra Kumar vs State Of Jharkhand & Ors. on 18 November, 2009

Jharkhand High Court
Satyendra Kumar vs State Of Jharkhand & Ors. on 18 November, 2009
          IN THE HIGH COURT OF JHARKHAND AT RANCHI
                     W.P. (S) No. 5959 of 2005

          Satyendra Kumar              ...         ...     ...     Petitioner
                                 Versus
          The State of Jharkhand & Ors.          ...     ...   Respondents

          CORAM:       HON'BLE MR. JUSTICE D.G.R. PATNAIK

          For the Petitioner         : M/s Manoj Kumar
                                            A. Banerjee, Advocates
          For the Respondents        : J.C. to Sr. S.C. II

08/18.11.2009

: Heard learned counsel for the parties.

2. The petitioner in this writ application has prayed for a

direction upon the respondents to pay him his arrears of salary from

March 2004 as well as his current salary and also to quash the

impugned orders, vide letter No. 1025 dated 08.11.2004 passed by

the District Education Officer (D.E.O.), Dumka, Jamtara and the

letter No. 2365 dated 12.09.2005, passed by the Director (Secondary

Education), Government of Jharkhand, by which a direction was

issued to the concerned authorities to stop payment of salary to the

petitioner and to terminate his services.

3. Learned counsel for the petitioner submits that the

impugned order dated 08.11.2004 (Annexure- 3), directing for

terminating the services of the petitioner, appears to have been

passed on the ground that the B.Ed certificate, produced by the

petitioner was issued by an Institute which has not been recognized

by N.C.T.E. and as therefore, such certificate being invalid, the B.Ed

qualification claimed by the petitioner can not be accepted.

4. Learned counsel explains that in response to the

advertisement published in the local newspaper on 20.11.1993

issued by the Managing Committee of the school namely St. Teresa

Girls High School, Dumka, inviting applications for appointment of

science teacher (trained), the petitioner had applied for the post, he

was called for interview and was selected and upon such selection
-2-
being made, he was given the appointment letter on

05.01.1994, calling upon him to join on the post accordingly.

5. The decision of the petitioner’s appointment was

approved by the Vidayalaya Seva Board, Bihar, Patna and such

approval was communicated by its letter dated 16.01.1996 to the

school.

6. The petitioner had passed his B.Ed examination from

Rashtriya Patrachar Sansthan, Kanpur, which is claimed to be an

Institute recognized as a training institute by the Government of

Uttar Pradesh. In support of the his claim, the petitioner submitted

his B.Ed. training certificate obtained from the aforesaid institute, to

the school management along with his initial application for

appointment.

7. After his appointment, the petitioner was paid his salary

which continued up to February 2004. Thereafter, the petitioner’s

salary has not been paid at all, although his services are being

continuously taken by the school authorities.

8. Referring to the impugned letter of the respondent-

D.E.O., Dumka, learned counsel for the petitioner submits that the

controversy regarding the validity of the petitioner’s B.Ed. certificate

is totally misconceived, in view of the fact that the provisions of

N.C.T.E. Act, 1995 which came into effect from 01.07.1995, has

been sought to be applied with retrospective date. The petitioner’s

appointment was already confirmed by the school with the approval

of the Vidayalaya Seva Board, Bihar, Patna in January 1994 itself.

Learned counsel argues that the Act, which came subsequently,

could not possibly have been applied retrospectively to defeat the

benefits of his appointment genuinely granted on the basis of a valid

certificate issued by the institute which was duly recognized by the

State Government of Uttar Government.

-3-

9. Counter affidavit has been filed on behalf of the

respondents as also by the respondent Nos. 5 and 6, namely, the

School Management.

10. Learned counsel for the respondent Nos. 5 and 6

submits that the petitioner’s appointment in the year January 1994

was made after observing of the relevant rules and procedures and

the decision of the petitioner’s appointment was also confirmed by

way of approval by the Vidayalaya Seva Board, Bihar, Patna.

11. Learned counsel for the respondent-State would submit

that besides the stand taken by the respondent-State that the

petitioner did not obtain his B.Ed. training certificate from any

Institute recognized by the N.C.T.E., there appears another fact

namely that that the Institute from where the petitioner claims to

have obtained his B.Ed. certificate was also a bogus Institute which

was not recognized by the State Government of Uttar Pradesh at the

relevant point of time.

12. Learned counsel for the petitioner counters the

statement, by referring to Annexure- 10 to the I.A. No. 3545 of 2007

and explains that Annexure- 10 is a copy of the Circular issued by

the Higher Education Department, Government of Uttar Pradesh

dated 06.09.2000 which declares that the Institute, namely, the

Rashtriya Patrachar Sansthan, from where the petitioner has

obtained his B.Ed. degree, was duly recognized by the State

Government of Uttar Pradesh. The Circular was issued by way of

clarification by the concerned department of the Government of

Uttar Pradesh, in pursuance to the order of the Supreme Court in a

case filed before it.

13. Learned counsel further submits that pursuant to

subsequent amendment carried out in the year 2006 in the N.C.T.E.

Act, it has been declared that certificates obtained by the

candidates, prior to the promulgation of the N.C.T.E. Act, from any
-4-
institute which may not have been recognized by the N.C.T.E.,

shall continue to be treated as valid. Learned counsel submits that

under such circumstances, the certificate produced by the petitioner

cannot be treated as invalid and his appointment cannot be

terminated.

14. From the rival submissions and the facts as appearing

in the case, the only ground on which the District Superintendent of

Education, Dumka, and the Director, Secondary Education had

directed the Management of the school to terminate the petitioner’s

appointment is that the petitioner’s B.Ed. certificate is not valid.

15. This ground is apparently misconceived for the three

reasons. Firstly, the petitioner’s certificate was obtained from the

institute much prior to the promulgation of the N.C.T.E. Act and the

provisions of the N.C.T.E. Act cannot be applied retrospectively.

Secondly, as demonstrated by the petitioner by reference to the

Circular of the concerned department of the State Government of

Uttar Pradesh (Annexure- 10) and which has also been

acknowledged by the respondent Nos. 5 and 6, it appears that the

Institute from where the petitioner had obtained his B.Ed.

certificate, was duly recognized by the Government of Uttar Pradesh.

Thirdly, even as per the amendment carried out by N.C.T.E. Act,

such certificates certificate shall have to be treated as valid.

16. In the light of the above facts and circumstances, I find

merit in this writ application. Accordingly, this application is

allowed. The impugned orders, vide letter No. 1025 dated

08.11.2004 passed by the District Education Officer, Dumka and

letter No. 2365 dated 12.09.2005 passed by Director (Secondary

Education), Government of Jharkhand, are hereby quashed.

17. As it appears notwithstanding the impugned order of

District Education Officer, Dumka, the respondent-School

Management has been continuously taking services of the petitioner,
-5-
though not paying him salary from March 2004 onwards till

date. Learned counsel for the respondent-School Management

acknowledges this fact.

18. In this view of the matter, the petitioner’s claim for the

payment of salary for the services rendered by him is a legitimate

claim and cannot be denied to him. I direct therefore that the

respondent-School Management shall forward a letter to the

concerned department of the State Government, informing the

amount of arrears which is payable to the petitioner, as also the

amount of current salary, within one month from the date of this

order and within two months from the date of receipt of the letter,

the concerned authority of the respondent-State Government, shall

release the required funds to the School Management to enable

payment of the amounts due and payable to the petitioner.

19. With these observations, this writ application is

disposed of.

20. Let a copy of this order be given to the learned counsel

of the respondent.

(D.G.R. Patnaik, J.)
Manish