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 3, Cited by 5]

Calcutta High Court (Appellete Side)

Biswanath Sarkar vs The State Of West Bengal & Ors on 11 July, 2013

Author: Biswanath Somadder

Bench: Biswanath Somadder

                                         1



11.07.2013
   (PP)
                         W. P. No. 19433 (W) of 2013

                           Biswanath Sarkar
                                  Vs.
                      The State of West Bengal & Ors.

                     Mr. Sayan De
                                               .....for the petitioner.

                     Mr. Biswajit De
                                                     ....for the State.


                 Matter was adjourned yesterday since the Nadia District

             Primary School Council remained unrepresented, even after

             service was effected. This Court had made it clear that if today the

             Council remains unrepresented, appropriate orders would be

             passed in the matter disposing of the writ petition in the absence

             of the Council. However, even at the time of second call, the Nadia

             District Primary School Council remains unrepresented, although

             the other respondents are being represented by the learned

advocate for the State.

After considering the submissions made by the learned advocates for the parties and upon perusing the instant application, it appears that the petitioner is aggrieved by the order of transfer issued by the Chairman, Nadia District Primary School Council, as contained in his memo bearing no.855 dated 6th March, 2013, being annexure 'P-8' to the writ petition. Upon 2 issuing the impugned order, the Chairman, Nadia District Primary School Council, has transferred the petitioner, who was the Head Teacher of Anatheswar Patshala falling under Sadar Urban Circle, to Kathgara Primary School, which falls under Chapra South Circle in the district of Nadia, subject to the approval of the Council.

According to the learned advocate for the petitioner, the order of transfer is without jurisdiction since the Chairman, Nadia District Primary School Council, was not empowered to issue such an order of transfer, unless of course, he was exercising emergency power under section 53(2) of the West Bengal Primary Education Act, 1973.

Perusing the impugned order of transfer, it appears that it has been issued by the Chairman, Nadia District Primary School Council, for the "interest of education". Nowhere in the impugned order of transfer, it appears that the Chairman, Nadia District Primary School Council, was exercising his emergency powers in order to transfer the petitioner. That apart, and in any event, under sub-section (2) of section 53, there is no scope for obtaining any approval from the Council, once an order is issued by the Chairman. Section 53(2) of the West Bengal Primary Education Act, 1973 reads as follows:

3

"(2) The Chairman may, in any emergency, discharge any of the duties of the Primary School Council, provided, however, that he shall not act contrary to any decision of the Primary School Council, and shall within one month report the Primary School Council the action taken by him together with reasons therefor."

The above provision of law makes it clear that the Chairman, only in an emergency situation, can discharge any of the duties of the Primary School Council. However, he cannot act contrary to the decision of the Primary School Council and shall within one month report to the Primary School Council, the action taken by him together with reasons therefor. Thus, the Chairman obtaining approval from the Council of the impugned order of transfer does not arise. Had the Chairman exercised his emergency powers, then the same ought to have been explicitly stated in the impugned order of transfer. As observed hereinbefore, the impugned order of transfer simply states that the same was issued "for the interest of education." The Chairman of the District Primary School Council, Nadia, could not have transferred the petitioner merely "for the interest of education" under section 53(2) of the West Bengal Primary Education Act, 1973, which, as discussed earlier, is an emergency power reserved for the Chairman. Such emergency power, if exercised for the purpose of transferring a teacher/employee of the Council from one Circle to another has 4 to be specifically spelt out in the order of transfer, which has not at all been done, in the facts of the instant case. For the purpose of transfer, the relevant provision is provided under Rule 4 of the West Bengal Primary Education (Transfer of Teacher including Head Teacher) Rules, 2002, which is set out hereinbelow:

"4. Condition for transfer: A Council may --
(a) on its own motion, or
(b) on an application from a teacher, transfer an approved teacher within its jurisdiction from one primary school to another primary school on the condition that such approved teacher is confirmed and has completed minimum two years of continuous service both in case of mutual or single transfer:
Provided that the Council may, if it considers necessary for proper utilization of service of a primary teacher in the interest of education, transfer an approved teacher without maintaining any time limit of service:
Provided further that where there is a surplus teacher according to roll-strength as stated in rule 3, the Council may, on its own motion, transfer such approved teacher without maintaining any time limit of service by way of rational adjustment of teacher in a primary school having deficit teacher in the following order of preference:-
(i) a primary school without an approved teacher
(ii) a primary school having single teacher, and
(iii) other primary school having shortage of teacher."

It is evident from a plain reading of Rule 4 that the power of transfer has been specifically conferred upon the Council. It cannot be usurped by any other authority, including the 5 Chairman. In this context, one may take notice of the observations made by a Division Bench of this Court in Sudipta Ghosh Vs. The State of West Bengal & Ors. in its judgment rendered on 17th October, 2012, in MAT 1108 of 2012 with CAN 6565 of 2012.

For reasons stated above, the impugned order of transfer dated 6th March, 2013, is liable to be set aside and quashed and is hereby set aside and quashed. In the event, the writ petitioner has already joined the school where he has been transferred in terms of the impugned order of transfer, the Chairman, Nadia District Primary School Council, is directed to issue a fresh order transferring the petitioner back to the school where he was last posted, prior to issuance of the impugned order of transfer dated 6th March, 2013. Such direction shall be issued immediately upon receipt of a photostat certified copy of this order by the Chairman.

The writ petition stands disposed of accordingly. Urgent photostat certified copy of this order, if applied for, be given to the learned advocates for the parties.

(Biswanath Somadder, J.)