Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 0, Cited by 0]

Jharkhand High Court

Sandhya Bose vs Human Resource Development on 19 November, 2015

Author: Aparesh Kumar Singh

Bench: Aparesh Kumar Singh

                           IN THE HIGH COURT OF JHARKHAND AT RANCHI

                                          W. P. (S) No.  4270 of 2013
                                                          with
                                           W. P. (S) No.  4280 of 2013
                                                          with
                                          W. P. (S) No.  4291 of 2013
                                                          with
                                          W. P. (S) No.  4335 of 2013

                                              ­­­
                       Shambhu Sharan Giri..... Petitioner (W. P. (S) No.  4270 of 2013)
                       Smt. Archana Sinha.........Petitioner (W. P. (S) No.  4280 of 2013)
                       Dr. Ashok Kumar      .........Petitioner (W. P. (S) No.  4291 of 2013)
                       Sandhya Bose            .........Petitioner (W. P. (S) No.  4335 of 2013)
                                                         Versus
                       1. State of Jharkhand.
                       2. Principal Secretary, 
                       Human Resources Development Department
                       Govt. of Jharkhand, Ranchi. 
                       3. Director, Higher Education, Ranchi.
                       4. Vice Chancellor, 
                       Vinoba Bhave Unviersity, Hazaribagh.
                       5. Registrar, Vinoba Bhave University, 
                       Hazaribagh....                                  ......Respondents (In all cases) 
                                              ­­­­
                       CORAM: HON'BLE MR. JUSTICE APARESH KUMAR SINGH
                                    ­­­­­
                        For the Petitioners       : Mr. Rajendra Prasad, Adv. (In all cases)
                        For the Respondents       :  J. C. to G. P. V., J. C. to G. P. I 
                                             ­­­­
           3/19.11

.2015 Heard learned counsel for the parties. 

Petitioner, Shambhu Sharan Giri has reportedly superannuated on  31st October, 2011 while working as a Reader on being promoted as such  under Time Bound Promotion Scheme.  He was appointed as a Lecturer  in  the Department of History in R.S. More College Gobindpur on 3rd January,  1977.  Petitioners in the other three writ petitions are working as Readers.  

Petitioner, Archana Sinha was appointed as a Lecturer in Philosophy  in the same college and  she joined on 3rd January, 1977. 

Petitioner, Dr. Ashok Kumar is working on the post of Reader in the  Department of History in the same college where he was appointed as a  Lecturer and joined on 5th December, 1981. Petitioner, Dr. Ashok Kumar is  stated to have obtained Ph.D degree in June, 2012.  

Petitioner, Sandhya Bose is working on the post of Reader in S.S.L.N.  T. Mahila College, Dhanbad where she was transferred on 1st May, 1990  from Mahila College, Chaibasa where she was appointed on 23rd January,  1982.  

2.

The common grievance of all these petitioners is that they have not  been given yearly increment from January 2006 on account of the fact that  they   were   not   holding  Ph.D  qualification.     They   also   have   grievance  relating to their claim for being designated as Associate Professor as per  U.G.C. Guidelines.   They have also sought  correct fixation of pay taking  into  account the  annual increment  which  have  till date  been withheld.  Petitioner, Shambhu Sharan Giri also has a claim for admissible post retiral  dues upon grant of annual increment, as aforesaid, and correct fixation of  pay   scale.    These   petitioners  have  relied  upon  a  judgment  rendered   by  learned Single Judge of this Court in the case of  V.N.Jha @ Viveka Nand  Jha & Ors. ­Vs.­ State of Jharkhand & Ors.   in W.P.(S) No. 3632 of 2011   dated   4th   July,   2013,  as   per   which   under   the   U.G.C   scheme   annual  increment   cannot   be   withheld,   in   the   background   facts,   when   the  petitioners were already promoted as Reader much earlier.  It is submitted  that the respondents should also follow the said ratio in the petitioners'  case which has not been done.  

The Respondent­University have filed their counter affidavit in all  these cases.   According to the Respondent­University upon instructions  issued   by   the   Directorate   of   Higher   Education   through   letter   dated   9th  October, 2013, the respondent through their letter dated  4th March, 2014  obtained details from all constituent colleges and the departmental Heads  in  relation  to  the   financial  burden that  may   accrue   on  grant  of  annual  increment to the individual teachers.  The Directorate of Higher Education  has been informed through letter dated 30th April, 2014 containing the list  of beneficiaries and the annual financial burden upon the  State  due  to  annual increment totaling Rs. 1,84,95,840/­.  The name of the petitioners  are included in the list of beneficiaries.  That amount would be released as  soon as the State Government releases the fund.  Learned counsel for the  University however refers to their stand in the counter affidavit so far as  claim for Associate Professor is concerned and submits that under   6th  U.G.C revised pay scale since the petitioners were not having Ph.D degree  3. they were not found fit to be designated as Associate Professor .  

Counsel   for   the   petitioner   however   submits   that   the   judgment  rendered in V.N. Jha's Case (Supra) however also applies to their claim for  designation of their  post as Associate Professor,   as   Ph.D  qualification is  not a requirement.  Counsel for the petitioner also relies upon a judgment  rendered by this Court in W. P. (S) No. 2021 of 2013 in the case of one Dr.  Devendra Kumar, who also had the similar grievances relating to annual  increment withheld due to lack of Ph.D qualification and also designation  as Associate Professor in stead of Lecturer, Selection Grade as per UGC  Guidelines.  

Taking   into   account   the   similar   stand   of   the   same   respondent  Vinoba Bhave Unviesity and the submission of the learned counsel for the  respondent state, the writ petition of Dr. Devendra Kumar was disposed of  vide judgment dated 23rd July, 2015 in the following manner: 

"Learned counsel for the University submits that in terms of the judgment rendered by this Court in the case of V. N. Jha (Supra), the Department of Human Resources Development has sought for necessary details of beneficiary teaching employees of the University and the financial burden that may entail on grant of such annual increments. This has been supplied to the Department of Human Resources Development by the University through letter no. 527/14 dated 30.04.2014 also annexed in their counter affidavit.
Learned counsel for the respondent -State submits that the petitioner has a legitimate claim to be designated as Associate Professor but only from the date he has obtained Ph.D. Qualification. These grievances can be considered by the Competent Authority under the respondent-State and the University in terms of UGC Regulation and the judgment rendered by this Court in the case of V. N. Jha (supra).
Taking into account these material facts on record as pleaded by the parties and the judgment on the point referred to by the learned counsel for the petitioner, it is considered proper that the aforesaid grievances of the petitioner be given due consideration by the respondent no. 3, Director, Higher Education, Ranchi in terms of the recommendation of the University as already forwarded for the purpose of grant of annual increment within a reasonable time. The respondent no. 3, Director, Higher Education, Ranchi would also consider the question relating to designation of the petitioner for the post of Associate Professor on his acquisition of Ph.D qualification as aforesaid in terms of the UGC guidelines and the consequent claim of three non compoundable increments which the petitioner claims upon such acquisition.
Therefore, the writ petition is disposed of by directing the respondent no. 3, Director, Higher Education, Ranchi to take a considered decision on the aforesaid grievances of the petitioner within a period of 12 weeks from the date of receipt of a copy of this order supported by representation of the petitioner containing all necessary facts and documents.
The writ petition is disposed of accordingly."
4.

It appears that the issue relating to annual increment is no longer  res­integra  on   the   grounds   of   lack   of  Ph.D  qualification   as   per   UGC  Guidelines   in   view   of   the   judgment   rendered   in   the   case   of  V.  N.   Jha  (Supra). As would appear from the submission of the State Government in  the case of Dr. Devendra Kumar, a person can make a legitimate claim to  be   designated   as   Associate   Professor   but   only   from   the   date   he   has  obtained Ph.D qualification. In the present case, one of the petitioner i.e,  Dr. Ashok Kumar is shown to have obtained  Ph.D  qualification in June,  2012.  

Therefore taking into account all these material facts on record as  pleaded by the parties and the judgment on the point relied upon by the  learned   counsel   for   the   petitioners,   it   is   considered   proper   that   the  grievances of the petitioners be given due consideration by the respondent  no. 3, Director, Higher Education, Ranchi in terms of the recommendation  of the University as already forwarded for the purpose of grant of annual  increment within a reasonable time.  In case of individual petitioners who  has   acquired  Ph.D  qualification   in   terms   of   UGC   Guidelines,   the  concerned   petitioner   would   also   be   entitled   to   raise   his   claim   for  designation   as   Associate   Professor   from   the   due   date   which   may   be  considered   in   accordance   with   law   and   as   per   UGC   Guidelines   by   the  respondent, Director, Higher Education Ranchi.  Let such consideration be  made on the aforesaid grievances of the petitioner within a period of 12  weeks through proper channel from the date of receipt of a copy of this  order  supported by representation of the individual petitioners containing  all necessary facts and documents.  

Accordingly, the writ petitioners are disposed of . 

(Aparesh Kumar Singh,J)  jk