High Court Patna High Court

Somra Oraon vs State Of Bihar And Ors. on 9 February, 1995

Patna High Court
Somra Oraon vs State Of Bihar And Ors. on 9 February, 1995
Equivalent citations: 1995 (1) BLJR 310
Author: P Deb
Bench: P Deb


ORDER

P.K. Deb, J.

1. The grievance of the petitioner in this Writ application is that he was appointed as Lecturer in the subject of Oraon (Kurukh), a regional language in Mandar College, a Constituent college under the respondent No. 3, Ranchi University and he was serving as such till date, but he has not been paid his salary since July, 1991, so the relief claimed is that he should be paid his salary since July, 1991 till date and continued to be paid henceforth.

2. The petitioner’s case is that he was appointed as a Lecturer while Mandar College was an affiliated college under the Ranchi University in the year 1982 on temporary basis and afterwards after due process of advertisement etc. he was appointed on regular post and is working as such. Mandar College then declared as a Constituent College under Ranchi University and that the names of all the teaching and non teaching staffs including that of the petitioner was referred by the Ranchi University to the Government for approval, but the petitioner’s case was not found favour with the Government for the purpose of approval and accordingly, as per direction of the State Government, Ranchi University has not paid his salary since July, 1991, although at every stage, Ranchi University was favouring the petitioner’s case in sending his case for approval over and again to the State Government.

3. The case of the petitioner is totally covered by a Division Bench Judgment of this Court, as reported in 1993(2) B.L.J.R. page-893 (Manoj Prasad and Anr. v. Ranchi university) and also 1993 (2) B.L.J.R., page-897 (Gopi Krishna Pathak and Ors. v. Ranchi University). It has been held an both the cases mat when the appointment of a teaching a non teaching state in violation fee provisions of Section 35 of the Bihar State university Act then their appointment being illegal, cannot be said to be in existence for the purpose of approval by the Slate Government.

4. One Mr. Oscar Toppo, who was appointed alongwith the petitioner in the same post . the Mandar College came up before this Court in CWJC No. 2254 of 1994 (R)for the reliefs namely payment of salary since July, 1991 and for a direction the State of Bihar to sanction post of the aforesaid language and include the name of Mr. Oscar Toppo as an approved

By order dated 30.1.1995, the Writ petition of Mr. Oscar Toppo was dismissed by this Court relying on the decision of the above two cases.

5. The petitioner stand on the same footing as that of Mr. Oscar Toppo, as is submitted / Mr. Allam. By filing a supplementary affidavit, fee petitioner has stated that if any percive steps regarding sacking of his service, he would come up with outer writ, if necessary, at a later stage, but he should be paid of his salary as fee worked for the period for which relief of salary has been claimed. Mr. Allam has referred to an order of this Court of Single Bench dated 5.1.1995 in Basid Ansari v. State of Bihar and Ors. but no decision is been arrived at in that case only interimly, it was asked to the University to pay she currant lary to the petitioner of that case. But in the present case, when the petitioner appointment violative of the provisions of Section 35 of the Bihar State Universities Act then the petitioner cannot be said to be in service, when his appointment is illegal on the face of it. and once question of payment of salary does not arise.

6. The writ petition is dismissed.

No order as to costs.