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 7, Cited by 5]

Jharkhand High Court

Ram Pyare Mishra And Anr vs Human Resources Department on 1 May, 2017

Author: Shree Chandrashekhar

Bench: Shree Chandrashekhar

                            1

IN THE HIGH COURT OF JHARKHAND AT RANCHI
          W.P.(S) No. 3375 of 2016

DUKHU RAM KUIRY, S/O LATE KANCHAN KUIRY R/O HOUSE OF 
RAMESH BIRNA TAMBO CHOWK COLLEGE MORE CHAIBASA PO 
CHAIBASA PS MUFFASIL DIST WEST SINGHBHUM 
                                       ...   ...  PETITIONER
                   VERSUS
1.   THE   STATE   OF   JHAKRHAND   THROUGH   ITS   SECRETARY, 
HIGHER  AND TECHNICAL  EDUCATION  DEPARTMENT GOVT  OF 
JHAKRHAND   NEPAL   HOUSE   DORANDA   PO   AND   PS   DORANDA 
DIST RANCHI
2.   KOLHAN   UNIVERSITY   CHAIBASA,   A   UNIVERSITY 
INCORPORATED UNDER SECTION 3 OF THE JHARKHAND STATE 
UNIVEFRSITES  ACT, 2000 HAVING ITS OFFICE AT CHAIBASA PO 
AND PS CHAIBASA DIST WEST SINGHBHUM THROUGH ITS VICE 
CHANCELLOR
3.   REGISTRAR   KOLHAN   UNIVERSITY,   CHAIBASA   DIST   WEST 
SINGHBHUM 
4. JHARKAHND PUBLIC SERVICE COMMISSION CIRCULAR ROAD 
RANCHI   PO   G   P   O   PS   KOTWALI   DIST   RANCHI   THROUGH   ITS 
SECRETARY                       
                                                    ... ... RESPONDENTS
                            WITH
             W.P.(S) NO. 4846 OF 2007

1.   ARUN   KUMAR   SINGH,   SON   OF   LATE   BISHUNDEO   SINHA, 
R/O­   VILLAGE­BARHARWA,   PO&PS­BARHARWA,   DISTRICT 
SAHEBGANJ
2.   DINESH   NARAYAN   VERMA,   SON   OF   SRI   LAXMI   NARAYAN 
VERMA,   R/O­   SONUA   DANGAL,   RASIKPUR,   PO&PS­DUMKA, 
DISTRICT­DUMKA                               
                                             ...   ...  PETITIONERS
                        VERSUS
1. THE STATE OF JHARKHAND
2.   SECRETARY,   DEPARTMENT   OF   HUMAN   RESOURCES 
DEVELOPMENT, GOVERNMENT OF JHARKHAND, RANCHI
3. JOINT SECRETARY TO THE GOVERNMENT, DEPARTMENT OF 
HUMAN RESOURCES DEVELOPMENT, JHARKHAND, RANCHI
4.   VICE   CHANCELLOR,   SIDO   KANHU   MURMU   UNIVERSITY, 
DUMKA
5. REGISTRAR, SIDO KANHU MURMU UNIVERSITY, DUMKA
                                           ... ... RESPONDENTS
                        WITH
             W.P.(S) NO. 2098 OF 2008

DR. YOGENDRA ROY, SON OF LATE RAM DUTTA ROY, R/O­ H/89 
ARGORA   HOUSING   COLONY,   PO­DORANDA,   PS­ARGORA, 
DISTRICT­RANCHI
                                      ...   ...  PETITIONER
                   VERSUS
                            2

1.   RANCHI   UNIVERSITY,   RANCHI   THROUGH   ITS 
VICE­CHANCELLOR
2. THE REGISTRAR, RANCHI UNIVERSITY RANCHI
3.   JHARKHAND   PUBLIC   SERVICE   COMMISSION,   RANCHI 
THROUGH ITS CHAIRMAN
4.   BIHAR   STATE   UNIVERSITY   (CONSTITUTENT   COLLEGES) 
SERVICE COMMISSION PATNA THROUGH ITS CHAIRMAN          
                                           ... ... RESPONDENTS

                       WITH
            W.P.(S) NO. 4657 OF 2009

1. GORA ORAON, S/O LATE PORSHA ORAON R/O PILKHI MORE, 
SISAI PO AND PS SISAI, DIST RANCHI
2. SHEO SHANKAR TIWARY,  S/O LATE SHEO KUMAR TIWARY AT 
PRESENT RESIDING AT KHUDRA MORE SISAI PO AND PS SISAI 
DIST RANCHI 
3. DR RAM LAL SAHU  S/O LATE SIDARTHA SHANKAR SAHU R/O 
BIR KUNWAR SINGH COLONY D S P ROAD GUMLA PO PS AND 
DIST GUMLA 
4. DR MAZHAR IMAM  S/O LATE SHEIKH IMAMUDDIN R/O ITKI 
PO AND PS ITKI DIST RANCHI 
5. LAXMAN SAHU, S/O LATE CHUNNI SAHU  PRESENTLY 
RESIDING AT CHARDA ROAD SISAI PO AND PS SISAI DISTRICT 
RANCHI 
5. DR RAJENDRA TIWARI, S/O SRI RAMDEO TIWARI R/O­BERO 
PO   AND   PS   BERO   DIST   RANCHI   PRESENTLY   POSTED   AS   A 
LECTURER   IN   THE   DEPARTMENT   OF   PHILOSOPHY 
KARAMCHAND BHAGAT COLLEGE BERO
                                              ...   ...  PETITIONERS
                         VERSUS
1.     RANCHI   UNIVERSITY,   RANCHI   THROUGH   ITS 
VICE­CHANCELLOR, PO&PS­RANCHI, DISTRICT­RANCHI
2.   THE   REGISTRAR,RANCHI   UNIVERSITY   RANCHI   PO   PS   AND 
DIST RANCHI 
3.   THE   DIRECTOR,   HIGHER   EDUCATION   DEPARTMENT   OF 
HUMAN   RESOURCE   DEVELOPMENT   GOVERNMENT   OF 
JHARKHAND PROJECT BUILDING HEC DHURWA RANCHI 
4.   SECRETARY,   DEPARTMENT   OF   HUMAN   RESOURCE 
DEVELOPMENT   GOVERNMENT   OF   JHARKHAND   PROJECT 
BUILDING HEC DHURWA RANCHI 
5.   JHARKHAND   PUBLIC   SERVICE   COMMISSION   THROUGH   ITS 
CHAIRMAN CIRCULAR ROAD PO AND PS LALPUR DIST RANCHI 
6. THE BIHAR STATE UNIVERSITY (CONSTITUTENT COLLEGES) 
SERVICE COMMISSION THROUGH ITS CHAIRMAN GOKUL MARG 
NORTH SHRI KRISHNAPURI BORING ROAD PATNA BIHAR          
                                        ... ... RESPONDENTS
                            3

                       WITH
            W.P.(S) NO. 2977 OF 2010

DR.   JATADHAR   DUBEY,   SON   OF   LATE   B.P.   DUBEY,   R/O­SHYAM 
SUNDAR   NAGAR,   PTC   ROAD,   KORRA   PS   KORRA,   DISTRICT 
HAZARIBAGH                                   ...   ...  PETITIONER
                       VERSUS
1.   THE   STATE   OF   JHARKHAND   THROUGH   THE   SECRETARY, 
DEPARTMENT   OF   HUMAN   RESOURCE   DEVELOPMENT, 
GOVERNMENT OF JHARKHAND, RANCHI, TELEPHONE BHAWAN, 
NEAR PROJECT BUILDING, DHURWA, RANCHI
2. THE DIRECTOR, HIGHER EDUCATION, DEPARTMENT OF HUMAN 
RESOURCE   DEVELOPMENT,   GOVT   OF   JHARKHAND     TELEPHONE 
BHAWAN, NEAR PROJECT BUILDING DHURWA RANCHI
3.   JHARKHAND   PUBLIC   SERVICE   COMMISSION   THROUGH   ITS 
CHAIRMAN HAVING OFFICE AT CIRCULAR ROAD RANCHI
4. VINOBA BHAVE UNIVERSITY THROUGH ITS VICE CHANCELLOR 
HAZARIBAGH PS HAZARIBAGH DIST HAZARIBAGH
5.   THE   REGISTRAR,VINOBA   BHAVE   UNIVERSITY   HAZARIBAGH 
PS HAZARIBAGH DIST HAZARIBAGH           ... ... RESPONDENTS
                          WITH
             W.P.(S) NO. 88 OF 2011

DR.SHASHI KISHORE NARAYAN, S/O­LATE PARMESHWAR DAYAL 
R/O­ASHRAM ROAD KUMHARTOLI PO AND PS HAZARIBAG DIST 
HAZARIBAG                               ...   ...  PETITIONER
                         VERSUS
1.   VINOBA   BHAVE   UNIVERSITY,   THROUGH   ITS   REGISTRAR, 
PO&PS­HAZARIBAG, DISTRICT­HAZARIBAG
2. THE VICE CHANCELLOR, VINOBA BHAVE UNIVERSITY,  PO,   PS 
AND DIST HAZARIBAG
3. THE REGISTRAR,   VINOBA BHAVE UNIVERSITY, PO, PS AND 
DISTRICT­HAZARIBAG
4.   THE   STATE   OF   JHARKHAND   THROUGH   ITS   DIRECTOR, 
HIGHER   EDUCATION,   DEPARTMENT   OF   HUMAN   RESOURCE 
DEVELOPMENT, PROJECT BHAWAN, HEC DHURWA RANCHI                 
                                       ... ... RESPONDENTS
                         WITH
             W.P.(S) NO. 2643 OF 2011

DR. BIRENDRA KUMAR, S/O­ LATE SUNDAR SINGH, C/O ASHOK 
CHOUDHARY R/O ANAND MARG ROAD, PISKA MORE, PO HEHAL 
PS SUKHDEONAGAR, RANCHI                ...   ...  PETITIONER
                      VERSUS
1. STATE OF JHARKHAND
2.  RANCHI  UNIVERSITY  THROUGH  ITS  VICE   CHANCELLOR  PO 
AND PS BARIYATU DIST RANCHI 
3.   REGISTRAR,   RANCHI   UNIVERSITY   RANCHI   PO   AND   PS 
BARIYATU DIST RANCHI 
4. JHARKHAND PUBLIC SERVICE COMMISSION, CIRCULAR ROAD 
RANCHI                               ... ... RESPONDENTS
                             4

                       WITH
            W.P.(S) NO. 7431 OF 2011

TAP   NARAYAN   SINGH,   S/O­   LATE   RAM   BRIKSH   SINGH   R/O 
PROFESSORS   COLONY,   KARAMTOLI   RANCHI,   PO   RANCHI 
UNIVERSITY PS LALPUR DISTRICT RANCHI
                                          ...   ...  PETITIONER
                      VERSUS
1.   THE   STATE   OF   JHARKHAND   THROUGH   THE   DIRECTOR, 
HIGHER   EDUCATION,   HUMAN   RESOURCES   DEVELOPMENT 
DEPARTMENT,   GOVERNMENT   OF   JHARKHAND,   PROJECT 
BUILDING, DHURWA, JAGANNATHPUR, RANCHI
2.   RANCHI   UNIVERSITY,   RANCHI   THROUGH   THE   VICE 
CHANCELLOR MAIN ROAD PO GPO PS KOTWALI RANCHI
3.   REGISTRAR,   RANCHI   UNVIERSITY   MAIN   ROAD   PO   GPO   PS 
KOTWALI RANCHI
4.   JHARKHAND   PUBLIC   SERVICE   COMMISSION,   RANCHI 
THROUGH   ITS   CHAIRMAN   SECRETARY   PO   AND   PS   LALPUR 
RANCHI
5.   ST   XAVIERS   COLLEGE,   RANCHI   THROUGH   ITS   PRINCIPAL/ 
SECRETARY PURULIA ROAD PO AND PS LALPUR RANCHI   
                                          ... ... RESPONDENTS
                          WITH
               W.P.(S) NO. 1442 OF 2013

1.   DR   VIJAY   KUMAR,   SON   OF   VISHNU   PRASAD   RESIDENT   OF 
AMRIT NAGAR PO KORRAH PS MUFFASIL DISTT HAZARIBAGH  
2.   DR   DIGAMBAR   PANDEY,   SON   OF   LATE   MAHABIR   PANDEY 
RESIDENT OF RAM  NAGAR  PO KADMA PS KATKAMDAG DISTT 
HAZARIBAGH 
3.   DR   SITA   RAM   SHARMA,   SON   OF   LATE   BECHU   SHARMA 
RESIDENT   OF   GANDHI   MAIDAN   WEST   PO   PS   AND   DISTRICT 
HAZARIBAGH 
4. DR RAVI KUMAR PRASAD, SON   OF   LATE   UMESH   PRASAD, 
RESIDENT   OF   RAM   NAGAR   ROAD   PO   PS   AND   DISTRICT 
HAZARIBAGH                                       ...   ...  PETITIONERS
                           VERSUS
1.   THE   STATE   OF   JHARKHAND   THROUGH   ITS   SECRETARY, 
DEPARTMENT   OF   HUMAN   RESOURCE,   GOVERNMENT   OF 
JHARKHAND,   RANCHI,   PROJECT   BUILDING,   PO­DHURWA, 
PS­JAGARNATHPUR, DISTRICT­RANCHI
2. THE VINOBA BHAVE UNIVERSITY THROUGH THE REGISTRAR 
HAZARIBAGH PO AND PS SADAR DISTRICT HAZARIBAGH 
3. THE VICE CHANCELLOR, VINOBA BHAVE UNIVERSITY PO AND 
PS SADAR DISTT HAZARIBAGH
4.   THE   REGISTRAR,   VINOBA   BHAVE   UNIVERSITY   PO   AND   PS 
SADAR DISTT HAZARIBAGH
5. THE SECRETARY, JHARKHAND PUBLIC SERVICE COMMISSION 
CIRCULAR ROAD PS LALPUR PO GPO DISTT RANCHI        
                                          ... ... RESPONDENTS
                            5

                       WITH
            W.P.(S) NO. 2331 OF 2014

PROF   SHEO   SHANKAR   PANDEY,   S/O­   LATE   VYAS   PANDEY, 
R/O­L.R.A.   86,   ARGORA   HOUSING   COLONY,   RANCHI, 
PO­DORANDA, PS­ARGORA, DISTRICT­RANCHI 
                                      ...   ...  PETITIONER
                      VERSUS
1. THE STATE OF JHARKHAND
2. VICE CHANCELLOR/REGISTRAR, RANCHI UNIVERSITY, MAIN 
ROAD, PO­GPO, PS­KOTWALI, DISTRICT­RANCHI
3.   JHARKHAND   PUBLIC   SERVICE   COMMISSION   THROUGH   ITS 
CHAIRMAN/SECRETARY,   CIRCULAR   ROAD,   PS­LALPUR, 
DISTRICT­RANCHI                        ... ... RESPONDENTS
                       WITH
           W.P.(S) NO. 2767 OF 2014

DIPTY CHAKRAVARTY, W/O­ DR. ASHIM KUMAR CHAKRABORTY, 
R/S 59 A.G. COLONY, KADRU, PS­ARGORA, DISTRICT­RANCHI
                                    ...   ...  PETITIONER
                     VERSUS
1. THE STATE OF JHARKHAND THROUGH ITS DIRECTOR, HRD 
DEPARTMENT,   HIGHER   EDUCATION,   GOVERNMENT   OF 
JHARKHAND,   PROJECT   BUILDING,   PO­DHURWA, 
PS JAGANNATHPUR, DISTRICT­RANCHI
2.   RANCHI   UNIVERSITY   THROUGH   ITS   VICE   CHANCELLOR 
RANCHI UNIVERSITY, RANCHI, PO­GPO, PS­KOTWALI, DISTRICT 
RANCHI
3.   REGISTRAR   RANCHI   UNIVERSITY,   PO­GPO,   PS­KOTWALI, 
DISTRICT RANCHI
4.   JHARKHAND   PUBLIC   SERVICE   COMMISSION   THROUGH   ITS 
CHAIRMAN/SECRETARY,   CIRCULAR   ROAD,   PO&PS­LALPUR, 
DISTRICT­RANCHI                        ... ... RESPONDENTS
                       WITH
           W.P.(S) NO. 3121 OF 2014

DR   SHISHIR   SUMAN   MISHRA,   SON   OF   LATE   PANDIT   DEO 
NARAYAN MISHRA R/O ANNAPURNA COLONY PAKUR PO AND PS 
AND DIST PAKUR, JHARKHAND              ...   ...  PETITIONER
                      VERSUS
1.   THE   VICE   CHANCELLOR   SKM   UNIVERSITY,   DUMKA, 
UNIVERSITY CAMPUS, PO&PS­DUMKA (SADAR), DUMKA
2.   THE   REGISTRAR,   SIDO   KANHU   MURMU   UNIVERSITY,   ITS 
OFFICE   AT   UNIVERSITY   CAMPUS   DUMKA   PO   AND   PS   DUMKA 
SADAR DIST DUMKA JHARKHAND
3.   THE   PRINCIPAL   INCHARGE,   K   K   M   COLLEGE,   PAKUR   ITS 
OFFICE AT COLLEGE CAMPUS PAKUR PO AND PS PAKUR (SADAR) 
DIST PAKUR JHARKHAND
                              6

4.  JHARKHAND  PUBLIC  SERVICE  COMMISSION,  THROUGH  ITS 
CHAIRMAN CIRCULAR ROAD RANCHI JHARKHAND PO AND PS 
LALPUR, DISTRICT­RANCHI
5. THE STATE OF JHARKHAND THROUGH ITS CHIEF SECRETARY 
RANCHI JHARKHAND PO AND PS DORANDA RANCHI 
6.   THE   SECRETARY,   HUMAN   RESOURCES   DEVELOPMENT 
DEPARTMENT,   GOVT   OF   JHARKHAND   RANCHI   PO   AND   PS 
DORANDA, DISTRICT­RANCHI
7.   THE   DIRECTOR,   HUMAN   RESOURCES   DEVELOPMENT 
DEPARTMENT,   GOVERNMENT   OF   JHARKHAND   PO   AND   PS 
DORANDA DIST RANCHI                  ... ... RESPONDENTS
                       WITH
            W.P.(S) NO. 208 OF 2015

SITARAM   SINGH,   SON   OF   LATE   TEJ   NARAIN   SINGH,   R/O 
WILLIAME   TOWN   PO   DEOGHAR   PS   AND   DIST   DEOGHAR 
PRESENTLY   POSTED   AS   PRINCIPAL,   DEOGHAR   COLLEGE, 
DEOGHAR                                     ...   ...  PETITIONER
                      VERSUS
1.   THE   STATE   OF   JHARKHAND   THROUGH   THE   CHIEF 
SECRETARY, GOVERNMENT OF JHARKHAND, PROJECT BHAWAN, 
HEC, DHURWA, JAGANNATHPUR, RANCHI
2.   THE   PRINCIPAL   SECRETARY,   HUMAN   RESOURCE 
DEVELOPMENT DEPARTMENT, GOVT OF JHARKHAND PROJECT 
BHAWAN H E C PO DHURWA PS JAGANNATHPUR DIST RANCHI 
3.  JHARKHAND  PUBLIC  SERVICE  COMMISSION,  THROUGH  ITS 
CHAIRMAN, CIRCULAR ROAD PO AND PS LALPUR DIST RANCHI 
4. THE SECRETARY, JHARKHAND PUBLIC SERVICE COMMISSION, 
CIRCULAR ROAD PO AND PS LALPUR DIST RANCHI                                 
                                                  ... ... RESPONDENTS
                       WITH
            W.P.(S) NO. 3669 OF 2015

1.   RAM   PYARE   MISHRA,   S/O   LATE   BINDESHWARI   MISHRA 
R/O RAMNAGAR GALI NO 6, PO KADMA PS SADAR DIST
HAZARIBAGH
2. SHIVESHWAR PRASAD, S/O­ LATE INDER SAW RESIDENT OF 
KORI TOLA, RAMGARH CANTT., PO,PS & DISTRICT­RAMGARH
                                          ...   ...  PETITIONERS
                          VERSUS
1.   THE   STATE   OF   JHARKHAND   THOUGH   ITS   SECRETARY, 
DEPARTMENT   OF   HUMAN   RESOURCE,   GOVERNMENT   OF 
JHARKHAND,   PROJECT   BUILDING,   PO­DHURWA,   PS 
JAGARNATHPUR, DISTRICT­RANCHI
2.   THE   VINOBA   BHAVE   UNIVERSITY,   HAZARIBAGH   THROUGH 
ITS REGISTRAR PO AND PS SADAR DIST HAZARIBAGH
3.   THE   VICE   CHANCELLOR   VINOBA   BHAVE   UNIVERSITY, 
HAZARIBAGH PO AND PS SADAR DIST­HAZARIBAGH
4. THE REGISTRAR, VINOBA BHAVE UNIVERSITY, HAZARIBAGH 
PO AND PS SADAR DIST­HAZARIBAGH    ... ... RESPONDENTS
                             7

                        WITH
                  W.P.(S) NO. 451 OF 2016

DR HARIOM PANDEY, SO OF RADHA MOHAN PANDEY, RESIDENT 
OF NORTH OFFICE PARA, PO&PS­DORANDA, DISTRICT­RANCHI, 
JHARKHAND                        ...   ...  PETITIONER
                   VERSUS
1. STATE OF JHARKHAND 
2.   SECRETARY   HIGHER   EDUCATION,   DEPTT   OF   HUMAN 
RESOURCES, GOVT OF JHARKHAND AT PROJECT BUILDING PO 
AND PS DHURWA DIST RANCHI
3. RANCHI UNIVERSITY THROUGH ITS REGISTRAR, MAIN ROAD 
PO GPO PS KOTWALI DIST RANCHI
4.   VICE   CHANCELLOR,   RANCHI   UNIVERSITY,   MAIN   ROAD   PO 
GPO PS KOTWALI DIST RANCHI
5. REGISTRAR RANCHI UNIVERSITY RANCHI, MAIN   ROAD   PO 
GPO PS KOTWALI DIST RANCHI         
                                           ... ... RESPONDENTS
                         WITH
              W.P.(S) NO. 3213 OF 2016

DHIRENDRA   NATH   MAHATO,   S/O   LATE   JAGMOHAN   MAHATO 
R/O   NEW   COLONY   TUNGRI   CHAIBASA   PO   CHAIBASA   PS 
MUFFASIL DIST WEST SINGHBHUM           ...   ...  PETITIONER

                         VERSUS
1.   THE   STATE   OF   JHARKHAND   THOUGH   ITS   SECRETARY, 
HIGHER  AND TECHNICAL  EDUCATION  DEPARTMENT GOVT  OF 
JHAKRHAND   NEPAL   HOUSE   DORANDA   PO   AND   PS   DORANDA 
DIST RANCHI
2.   KOLHAN   UNIVEFRSITY,   CHAIBASA   A   UNIVERSITY 
INCORPORATED UNDER SECTION 3 OF THE JHARKAHND STATE 
UNIVERSITIES OFFICE AT CHAIBASA PO AND PS CHAIBASA
3.   REGISTRAR   KOLHAN   UNIVERSITY,   CHAIBASA   PO   AND   PS 
CHAIBASA DIST WEST SINGHBHUM
4. JHARKHAND PUBLIC SERVICE COMMISSION, CIRCULAR ROAD 
RANCHI   PO   G   P   O   PS   KOTWALI   DIST   RANCHI   THROUGH   ITS 
SECRETARY                                     ... ... RESPONDENTS
                            WITH
             W.P.(S) NO. 5675 OF 2016

DR   MUSTAQ   AHMAD,   SON   OF   MOHAMMAD   ASHFAQUE   R/O 
MUNSHI   MOHALLA,   POST   OFFICE   ROAD   PO   AND   PS   MANGO 
TOWN JAMSHEDPUR DIST EAST SINGHBHUM
                                      ...   ...  PETITIONER
                     VERSUS
1. THE STATE OF JHARKHAND 
2. CHANCELLOR ALL   JHARKHAND   UNIVERSITIES   HAVING   ITS 
OFFICE   AT   RAJBHAWAN   PO   AND   PS   SUKHDEONAGAR   DIST 
RANCHI JHARKHAND
                             8

3. PRINCIPAL SECRETARY, HUMAN RESOURCES DEVELOPMENT 
DEPARTMENT, GOVERNMENT OF JHARKHAND, H E C TOWNSHIP 
PO DHURWA PS JAGARNATHPUR DIST RANCHI 
4.   KOLHAN   UNIVERSITY,   CHAIBASA   THROUGH   ITS   VICE 
CHANCELLOR   PO   CHAIBASA   PS   CHAIBASA   DIST   WEST 
SINGHBHUM 
5. REGISTRAR, KOLHAN UNIVERSITY PO AND PS CHAIBASA DIST 
WEST SINGHBHUM 
6.   JHARKHAND   PUBLIC   SERVICE   COMMISSION   THROUGH   ITS 
SECRETARY   AT   CIRCULAR   ROAD   PO   G   P   O   PS   LALPUR   DIST 
RANCHI                                  ... ... RESPONDENTS
                      WITH
           W.P.(S) NO. 5676 OF 2016

DR   MS   NUSRAT   TAUHEED,   D/O   MOHAMMAD   TAUHEED   R/O 
FLAT NO A 210 ORCHID ASHIANA RESIDENCY GREENS MANGO 
PARDIH   ROAD   PO   AND   PS   AZADNAGAR   MANGO   TOWN 
JAMSHEDPUR DIST EAST SINGHBHUM   ...   ...  PETITIONER
                       VERSUS
1. STATE OF JHARKHAND 
2.   CHANCELLOR   ALL   JHARKHAND   UNIVERSITIES,   OFFICE   AT 
RAJBHAWAN, PO&PS­SUKHDEONAGAR, DISTRICT­RANCHI
3. PRINCIPAL SECRETARY, HUMAN RESOURCES DEVELOPMENT 
DEPARTMENT,   GOVT   OF   JHARKHAND   H   E   C   TOWNSHIP   PO 
DHURWA PS JAGARNATHPUR DIST RANCHI JHARKHAND
4.   KOLHAN   UNIVERSITY,   CHAIBASA   THROUGH   ITS   VICE 
CHANCELLOR   PO   CHAIBASA   PS   CHAIBASA   DIST   WEST 
SINGHBHUM 
5. REGISTRAR, KOLHAN UNIVERSITY PO AND PS CHAIBASA DIST 
WEST SINGHBHUM 
6.   JHARKHAND   PUBLIC   SERVICE   COMMISSION   THROUGH   ITS 
SECRETARY   AT   CIRCULAR   ROAD   PO   G   P   O   PS   LALPUR   DIST 
RANCHI                                            ... ... RESPONDENTS
                       WITH
           W.P.(S) NO. 5678 OF 2016

DR MD ZAFFIRUL HAQUE, SON OF LATE MOHAMMAD ZAHURUL 
HAQUE, R/O­ PROFESSOR COLONY, NEAR JKS COLLEGE, PO&PS 
AZADNAGAR   MANGO   TOWN   JAMSHEDPUR   DIST   EAST 
SINGHBHUM JHARKHAND                           ...   ...  PETITIONER
                        VERSUS
1. STATE OF JHARKHAND
2.   CHANCELLOR   ALL   JHARKHAND   UNIVERSITIES   HAVING   ITS 
OFFICE   AT   RAJBHAWAN   PO   AND   PS   SUKHDEONAGAR   DIST 
RANCHI 
3. PRINCIPAL SECRETARY, HUMAN RESOURCES DEVELOPMENT 
DEPTT GOVT OF JHARKHAND H E C TOWNSHIP PO DHURWA PS 
JAGARNATHPUR DIST RANCHI 
4.   KOLHAN   UNIVERSITY,   CHAIBASA   THROUGH     ITS   VICE 
CHANCELLOR   PO   CHAIBASA   PS   CHAIBASA   DIST   WEST 
SINGHBHUM 
                                          9

      5. REGISTRAR, KOLHAN UNIVERSITY PO AND PS CHAIBASA DIST 
      WEST SINGHBHUM 
      6. JHARKHAND PUBLIC SERVICE COMMISSION, THROUGH   ITS 
      SECRETARY   AT   CIRCULAR   ROAD   PO   G   P   O   PS   LALPUR   DIST 
      RANCHI                                  ... ... RESPONDENTS
                           -----------------

   CORAM: HON'BLE MR. JUSTICE SHREE CHANDRASHEKHAR
                           -------------------

      For the Petitioner(s): Mr. Anoop Kumar Mehta, Advocate
                                      [W.P.(S) no. 3375/2016 & 3213/2016]
                                     Mr. Sabyasanchi, Adv. [in W.P.(S) no. 4846/2007]
                                   Mr. V. Shivnath, Sr. Adv.[in W.P.(S) no. 2098/2008]
                                    Mr. O.P. Tiwary, Adv.[W.P.(S) nos. 4657/2009 & 88/2011]
                                   Mr. A. K. Verma, Adv.[in W.P.(S) no. 2643 of 2011]
                                   Dr. Shreekrishna Pandey, Adv.[W.P.(S) no. 7431/2011]
                                  Mr. Sameer Saurav, Adv.[in W.P.(S) no. 1442 of 2013]
                                  Dr. S. K. Pandey, Adv.[W.P.(S) no. 2331/2014 & 2767/2014]
                                    Mr. Alok Anand, Adv. [ in W.P.(S) No. 3121/2014]
                                  Mr. Asif Khan, Adv. [in W.P.(S) no. 208/2015]
                                  Mr. Saurav Arun, Adv.[in W.P.(S) no. 3669 of 2015]
                                    Mr. Kalyan Roy, Adv. [in W.P.(S) No. 451/2016]
                                  Mr. Indrajit Sinha, Adv. [in W.P.(S) nos. 2977/2010,  
                                5675/2016, 5676/2016 and 5678/2016]
      For the State:Mr. Atanu Banerjee, G.A. [in W.P.(S) no. 3375 of 2016]
                         Mrs. Chandra Prabha, S.C. IV [in W.P.(S) no. 4846 of 2007]
                        Mr. Avishek Chandra, J.C. to S.C. I [in W.P.(S) no. 5676 of 2016]
                         Mr. Rajesh Kr. Singh, J.C. to G.P. IV [in W.P.(S) no. 5678 of 2016]
                         Mr. Rahul Kamlesh, J.C. to S.C. II [in W.P.(S) no. 451 of 2016]
                         Mr. Rakesh Kr. Shahi, J.C. to AAG[in W.P.(S) no. 2767 of 2014]
                         Mr. Sunil Singh, J.C. to S.C. Mines[in W.P.(S) no. 3121 of 2014]
      For the Resp. no. 2:   Mr. Anil Kumar, Sr. Advocate
                                    Mr. Ashutosh Kr. Singh, Adv.[in W.P.(S) nos. 5675 of  
                                     2016, 5676 of 2016 and 5678 of 2016]
      For the Kolhan Univ.: Dr. Ashok Kumar Singh,Adv. [in W.P.(S) nos. 3375 of 2016, 
                                     3121 of 2014, 5675 of 2016, 5676 of 2016 and 5678 of 2016]
      For the JPSC        : Mr. Sanjay Piprawall, Advocate
                            Mr. Abhay Prakash, Advocate
      For the SKM Univ. : Mr. Mithilesh Singh, Advocate 
      For the VB Univ.    : Mrs. Indrani Sen Choudhary, Adv. [in W.P.(S) Nos. 88  
                                   of 2011, 1442 of 2013 and 3669 of 2015]
                                 Mr. Mithilesh Singh, Adv. [in W.P.(S) No. 2977/2010]
                                   -------------------------


11/01.05.2017

Prayer   in   these   writ   petitions   are   diverse;   may   be  overlapping in parts. 

2. Noticing   different   and   in   some   cases   contradictory  stand taken by different Universities in different petitions and,  primarily for the reason that a decision which at the first instance  must be taken by the authorities, still, the State as well as the  10 Universities by filing affidavits in these writ petitions intended a  decision   from   the   Court,   hearing   of   these   writ   petitions   was  deferred.   In   the   aforesaid   circumstances,   on   03.04.2017   the  following order was passed :

"These   writ   petitions   have   been   listed   today   by   an   order of the Court.
2. In   different   writ   petitions,   the   respondent­Universities as well the State Government   have taken different stand. One particular University,   my   judicial   experience   would   say,   has   taken   two   different stands in two different cases, though the issue   involved is same or similar. In all these writ petitions,   primarily the issues involved are grant of promotion   from the post of Lecturer to Reader or from the post of   Reader to the post of Professor under different statutes   namely, Time Bound Promotion, Career Advancement   Scheme, Merit Promotion etc. Another issue involved   in these writ petitions is, date of appointment of the   teacher(s) in the colleges which were taken over in the   fourth   phase   or   thereafter.   There   is   report   of   the   Hon'ble   S.C.   Agrawal   Commission   which   has   dealt   with   this   issue   still,   different   Universities   have   reckoned different dates of appointment of the teachers   in the colleges. In W.P.(S) No. 5675 of 2016 and two   other   cases,   the   issue   involved   is,   whether   the   Time   Bound Promotion Scheme is still operative and/or the   petitioners can take benefit of the Career Advancement   Scheme.   In   the   writ   petition   [W.P.(S)   No.   451   of   2016], the Ranchi University has taken a stand that,   "the University has no objection in treating the final   date of appointment of the petitioner as 17.11.1980".  

In   a   litigation   such   a   stand   is   not   appreciated.   A   decision has to be taken by the authorities, in the light   of the relevant rules and the orders, if any, passed by   the   Court.   The   learned   counsels   appearing   for   the   respondent­State   and   the   different   Universities   have   opposed the stand taken by the petitioner(s) in these   writ petitions. It appears that, in the above situation,   11 JPSC also finds itself in a fix. In my opinion, decisions   on  the above issues are required to be taken by the   University/State, but for one reason or the other, it is   being thrusted upon the Court.

3. In view of the diversity of issues and the divergent   stands taken by the respondents, prima­facie, I am of   the   opinion   that   a   Committee   shall   be   constituted   comprising   of   Registrar   of   respective   Universities,   representative of Department of Higher Technical and   Skill   Development   and   one   or   two   academicians,   which may take a decision on different issues arising   from   different   statutes,   absorption,   date   of   appointment of teachers in the colleges, consequential   grant of pay­scale etc. and other incidental or similar   matters.   But,   before   taking   a   final   decision   in   the   matter, I think it appropriate to take response from the   petitioners   on   constitution   of   such   a   Committee   for   formulating   guidelines   on   the   basis   of   which   the   respective   Universities   shall   deal   with   the   individual   claims.  

4. Accordingly, these writ petitions are adjourned by   four weeks for taking response from the petitioners.

5.     Post the matter on 01.05.2017." 

3. The main reason for adjourning the matter for today  was to grant an opportunity to the parties for "due reflection".

4. Broadly,   the   parties   have   agreed   that   a   Committee  may   be   constituted   consisting   of   the   representative   from   the  State   Government   and   representatives   from   each   Universities.  Mr.   Atanu   Banerjee,   the   learned   State   counsel   on   instructions  from the Secretary, Department of Higher, Technical Education  and Skill Development, affirms the willingness of the State for  constitution of such a Committee. 

5. Ordered accordingly.

6. One of the contentious issues raised during the course  of   argument   was   applicability   of   different   Statutes   even   after  enforcement   of   1995   Statutes   and   the   Career   Advancement  12 Scheme, 2008. Contention raised on behalf of the petitioners is,  that   the   "Statute   for   placement   of   Lecturers   to   the   post   of  Lecturers in the Senior pay­scale and Statute for promotion of  Lecturers in the Senior pay­scale to the post of Readers and for  placement of the Lecturers in the Senior pay­scale to the post of  Lecturers in the Selection Grade under the Career Advancement  Scheme"   as   approved   by   the   Chancellor   vide   letter   No.   BSU­ 20/95­2132/GS(1)   dated   23.09.1995   and   the   "Statute   for  promotion of Lecturers in the Senior pay­scale (Rs. 3000­5000)  to   the   posts   of   Readers   in   the   pay­scale   of   3700­5700   and  placement of Lecturers in the Senior Scale of pay to the post of  Lecturers in the Selection Grade (3700­5700)" as approved by  the Chancellor vide letter dated 23.09.1995 do not apply in cases  for promotion to the post of Professor from the post of Reader.  Mr. Indrajit Sinha, the learned counsel appearing on behalf of the  writ   petitioners   who   were   appointed   in   the   Minority   Colleges  submits that these Statutes would not apply to the deficit­grant  Minority Institutions/Colleges. The contention raised on behalf  of   the   learned   counsels   appearing   for   the   Universities   is,   that  after  the   aforesaid Statutes came into force on  23.09.1995 all  other   existing   statutes   stood   superseded   and   no   promotion   in  terms of the previous Time Bound and Merit Promotion Statues  can  be granted. The respondent­State also seems to adopt the  same line of agreement.

7. Another argument raised on behalf of the petitioners  is, that even after the "Statute for placement of Lecturers to the  post   of   Lecturer   in   the   Senior   Scale   and   for   promotion   of  Lecturer   in   the   Senior   Scale   to   the   post   of   Lecturer   in   the  Selection Grade/Reader and promotion of Reader to the post of  University   Professor   of   University   Departments,   Constituent  Colleges and Affiliated College including Religious and Linguistic  Minority College" commonly called CAS came into existence by  Notification   dated   26.06.2008   still,   the   previous   Time   Bound  13 Promotion   Scheme   as   well   as   Merit   Promotion   Scheme  continues,   atleast   for   promotion   to   the   post   of   Professor   shall  continue.   Contention   of   Dr.   Ashok   Kumar   Singh,   the   learned  counsel   for   the   University   is   that   this   Notification   dated  26.06.2008   refers   only   to   previous   Statues  assented   to   by   the  Chancellor both notified vide letters dated 23.09.1995, for after  the Hon'ble Chancellor assented to the aforesaid Notification the  previous Time  Bound Promotion Scheme  and Merit  Promotion  Scheme all stood superseded. 

8. In   the   first   place,   I   shall   take   up   the   Career  Advancement   Scheme   (CAS)   which   has   been   made   effective  w.e.f. 27.07.1998. 

9. The scheme of CAS notified vide Notification dated  26.06.2008 reflects that CAS has been thought of as one single  scheme   covering   all   kinds   of   promotions;   promotion   from   the  post of Lecturer to the post of Lecturer Senior Scale, promotion  of Lecturer Senior Scale to Lecturer Selection Grade, promotion  of Lecturer Selection Scale to the rank of Reader and promotion  of   Reader   to   the   rank   of   Professor.   This   is   an   exhaustive   all  encompassing   scheme.   In   my   opinion,   it   covers   all   aspects   of  promotion   in   University   Departments,   Constituent   Colleges,  Affiliated College  as also the  Religious and Linguistic Minority  Colleges.   Under Clause 10 of CAS, it is provided that previous  service,   without   any   break   as   Lecturer   or   equivalent,   in   a  University   College,   National   Laboratory   or   other   scientific  organizations   of   State/Central   Government   e.g.   SCIR,   ICAR,  DRADD, UGC, ICSSR, ICHR shall be counted for placement of  Lecturer in Senior Scale/Selection Grade subject to the following  conditions :­ (1) The post was in an equivalent grade/scale of pay  as the post of Lecturer.

14

(2) The qualifications for the post were not lower  than the qualifications prescribed by the UGC for the  post of Lecturer. 

(3) The candidates who apply for direct recruitment  should apply through proper channels. 

(4) The concerned Lecturer possessed the minimum  qualifications   prescribed   by   the   UGC   for  appointment as Lecturer.

(5)   The   post   was   filled   in   accordance   with   the  prescribed selection procedure as laid down by the  University/State  Government/Central Government/  Institution's regulations.

(6) The appointment was not ad­hoc or in a leave  vacancy of less than one year duration. 

10. Another relevant provision is for counting of ad­hoc  service. It has been provided that ad­hoc service for more than  one year duration and if the incumbent was appointed on the  recommendation of duly constituted Selection Committee to the  permanent post in continuation to the ad­hoc service without any  break, shall be taken into consideration. Only limitation is that  the   benefit   of   past   service   shall   not   be   granted   to  ad­hoc/temporary   teachers   who   at   the   time   of   their  selection/absorption   to   the   permanent   posts   were   not   holding  the   post   in   accordance   with   the   relevant   provisions   of   the  Act/Statutes/Rules and Regulations. 

11.         The Career Advancement Scheme puts an embargo on  promotion   to   a   teaching   post   in   the   institutions;   Constituent  Colleges,   Affiliated Colleges  including, Religious and  Linguistic  Minority   Colleges,   if   qualifications   for   promotion   are   not  fulfilled.   Requirement   for   grade   of   Lecturer   (Senior   Scale)   is  provided under Clause 1.2.0. It provides 4 years of service for the  Lecturers with Ph.D, 5 years with M.Phil and 6 years for other  Lecturers,   however,   the   eligibility   for   Lecturer   (Selection  15 Grade)/Reader is minimum 5 years of service as Lecturer (Senior  Scale).   For   grant   of   grades   of   Reader   and   above,   minimum  eligibility is Ph.D degree. A Lecturer who does not possess Ph.D  degree   is   granted   promotion   only   to   the   level   of   Lecturer  (Selection   Grade).   For   promotion   in   the   grade   of   Professor  minimum 8 years of service as Reader is the condition. Clause  1.6   provides   that   in   the   Degree   Colleges   including,   Religious  Linguistic Minority Colleges in which 5th UGC pay­scale has been  implemented,   promotion   under   CAS   shall   be   considered   w.e.f.  27.07.1998. 

12. A list of eligible candidates shall be forwarded by the  Universities to the Jharkhand Public Service Commission under  Clause   1.9.0,   which   shall   send   its   recommendations   within   6  months.   Conditions   for   promotion   of   Lecturer   in   the   rank   of  Lecturer   (Senior   Scale)   is   prescribed   under   Clause   2,   and   for  promotion   of   Lecturer   (Senior   Scale)   as   Lecturer   (Selection  Grade) are provided under Clause 3 of the CAS. These conditions  are similar to the conditions provided under the Statute of 1995,  with relaxation in the period of continuous service. For example,  under 1995 Statue for promotion in the Senior pay­scale 8 years  of   continuous   service   after   regular   appointment   against  sanctioned   post   is   a   condition   whereas,   under   CAS   period   of  continuous   service   has   been   reduced   to   6   years   for   non  Ph.D/M.Phil Lecturers. Similarly, under CAS 5 years' continuous  service is a requirement for placement in the rank of Lecturer  (Selection Grade) whereas, under 1995 Statute it was 8 years of  service in the Senior Scale. Criteria for placement of Lecturers in  the   Senior   Pay­scale   to   the   post   of   Reader   was   similar   to   the  criteria for grant of Selection Grade, under 1995 Statute. 

13. Contention of Mr. Indrajit Sinha, the learned counsel  for the petitioners who are serving under Religious and Linguistic  Minority Colleges, is that the Statute for Time­Bound Promotion  which   was   approved   by   the   Chancellor   on   14.09.1992   is   not  16 superseded by any of the two 1995 Statutes, either expressly or  impliedly. It is contended that 1995 Statutes applied only to the  Lecturers   serving   in   University   Department   or   in   a   Degree  College maintained by the University.

  14. It is a matter of record that "Statutes for Time­Bound  Promotion of Lecturers to the post of Readers and for Readers to  the   post   of   University   Professors"   received   approval   of   the  Chancellor vide letter dated 24.12.1986. Clause­1 of the subject  Statute refers to a Lecturer serving in a University Department or  in a Degree College managed and maintained by the University.  Except   this,   there   is   no   other   Statute   which   regulates   Time  Bound Promotion of Lecturers working under affiliated Colleges  and   there   was   no   separate   law,   at   that   time,   regulating  promotions of the Lecturers working in Religious and Linguistic  Minority   Colleges.   The   Statute   for   Time­Bound   Promotion   of  Lecturers of affiliated Colleges including, Religious and Linguistic  Minority   Colleges   received   approval   of   the   Chancellor   on  14.09.1992.   Both   these   Statutes   came   into   force   from  01.02.1985.   Both   are   verbatim   same   and   contain   identical  conditions   for   promotions   (Statute­2280   for   affiliated   and  Statute­4032   for   University   Colleges).   Statute   for   Time­Bound  Promotion­4032 has been expressly superseded by 1995 Statute,  however,   the   Statute­2280   relating   to   affiliated   colleges  including,   Religious   and   Linguistic   Minority   Colleges   has   not  been expressly superseded by  1995 Statute­2132. 

15. The entire theory under law of implied repeals is that  there is no need for later enactment to say in express terms that  an earlier enactment has been repealed by using any particular  set of words but, that if the legislative intent to supersede earlier  law is manifested by the enactment of provisions as to effect such  supersession, then there is in law a repeal notwithstanding the  absence   of   word   "repeal"   in   the   later   Statute     [refer  "State   of   Orissa   Vrs.   M.A.   Tulloch   and   Company"   AIR   1964   SC   1284]. 

17

However, there may be a case in which by framing new rules  while a part of the old rules were not expressly repealed, still, it  has been held that the new rules would by necessary implications  repeal the left­out part also [refer  "Swastik Ruber Products ltd.   Vrs.   Municipal   Corporation of the city  of Poona" (1981)  4  SCC   219]. 

  16. For the present, framing of two separate, but identical  Statutes   would   give   a   definite   impression   that   only   for   the  convenience, Statute for Time­Bound Promotion of Lecturers of  affiliated Colleges was brought on statute­book in the year, 1992  which   was   a   reproduction   of   1986   Statute   regulating  Time­Bound Promotion of Lecturers. In the circumstances, 1995  Statute for promotion of Lecturers to the post of Readers, though  does   not   expressly   repeal   Statute­2280   for   Time­Bound  Promotion   of   Lecturers   of   affiliated   Colleges,   by   necessary  implication   repeals   Statute­2280,   in   part.   While   accepting   the  plea raised on behalf of the Lecturers of Minority institutions and  at the same time, holding that there shall not be any Time­Bound  Promotion   for   the   University   Lecturers   or   Lecturers   in   Degree  Colleges, a complete irreconcilable situation would be invited. 

17. Generally,  the  expression  "notwithstanding anything  to   the   contrary"   is   used   to   give   primacy   to   the   provision   in  relation   to   other   existing provision  in   law and while  "deemed  repeal"   of   another   enactment   is   not   inferred,   in   the   present  scenario the Time Bound Promotion Scheme must be deemed to  have been replaced by 1995 Statutes in so far as, these Statutes  referred to promotion of Lecturer to the post of Reader. However,  promotion to the post of Professor shall be regulated under the  old   Statutes   till   27.07.1998.   There   was   no   provision   for  Time­Bound Promotion to the post of Professor in 1995 Statutes.  This   fact   finds   echoed   in   letter   dated   16.03.2013   by   Special  Secretary to the Governor. On introduction of 1995 Statutes, it  has   to   be   held   that   Time­Bound   Promotion   to   the   post   of  18 Professor after 23.09.1995 also shall be granted under the old  statute, but only till 27.07.1998. Similar would be the rational  for   holding   that   2008­CAS   superseding   all   previous   Statutes,  though it specifically refers only to 1995 Statutes (2132 & 2133). 

  18. The contention that 2008­CAS is an invalid piece of  legislation, for it has been made applicable from a retrospective  date is liable to be rejected. Merely, because the law made has  been   given   retrospective   effect,   the   same   does   not   render   it  invalid. Though, on examination of the scheme of the enactment  it may be held that CAS cannot be given a retrospective effect,  but, for this reason, CAS itself cannot be held invalid. Conditions  for promotions of Readers as Professors under 1995 Statute are  contained   under   Clause­4   which   reads:   "The   promotion   will  depend on consideration and assessment of the work done by the  teacher, such as publication of research papers, books, reviews  and   curriculum   development,   teaching   aids,   innovation   in  teaching methods, equipment development etc. presented by the  individual teacher which shall be referred to at least two referees  in   the   subject/discipline   concerned".   In   the   existing   CAS   the  following documents are placed before the Scrutiny Committee  for  examining  the  eligibility for promotion  as Reader;  (a) Self  Appraisal   Report   (required),   (b)   research  contribution/books/articles   published,   (c)   any   other   academic  contributions, preferably the best three written contributions of  the teacher, (d) seminars, conferences attended, (e) contribution  to   teaching/academic environment/ institutional corporate life,  and (f) extension and field outreach activities. A scrutiny of the  conditions   under   1995   Statute   and   CAS   would   reveal   that   no  new   criteria   has   been   imposed   for   promotion   to   the   post   of  Reader under CAS. Without referring in detail, it is recorded that  no   new  conditions  for   promotion   to  the   post   of   Professor   has  been envisaged under CAS. The requirement of participation in  oriented/refresher   course/summer   institute   is   confined   to  19 promotion of Lecturers to Lecturer (Senior­Scale) and Lecturer  (Senior­Scale) to Lecturer (Selection­Grade), which also is not a  new condition under CAS. In the above facts, if CAS has been  made   applicable   with   effect   from   27.06.1998,   no   prejudice  would be caused to any Lecturer aspiring promotion in higher  ranks. In so far as, Religious and Linguistic Minority Colleges are  concerned,   there   is   no   reason   why   CAS   shall   not   be   made  applicable   to   these   Institutions.   One   cannot   insist   Time­Bound  Promotion  as  a  matter of right. Grant or refusal of promotion  falls   exclusively   within   the   domain   of   the   Executive   and  Legislature.   There   is   no   challenge   to   the   applicability   of   CAS  notified  on   26.06.2008, which  is made  applicable  to Religious  and  Linguistic  Minority Colleges. In  short, CAS is a composite  scheme for promotion at various levels under one roof.

19. Another issue which was debated during the course  of hearing was extent of the control of the State Government in  the matters of appointment, promotion, pay­scale etc. Section 35  of Jharkhand State Universities Act, 2000 (hereinafter referred to  as Universities Act) provided that no post for appointment shall  be   created   by   the   University   or   any  Colleges   or   any   Affiliated  Colleges without prior sanction of the State Government. Under  Section   41   the   University   is   required   to   sent   the   drafts   of   all  proposed   Statutes,   Ordinances,   Regulations   and   Rules   to   the  Government   of   Jharkhand   for   consideration.   Budget   of   the  University is approved by the State Government. Under Section  48   the   State   Government   has   powers   to   return   budget   to   the  University with such modifications as it may deem fit and the  University   is   required   to   act   in   conformity   with   such  modifications and approved budget. Section 48 (3) provides that  no expenditure shall be incurred by the University unless such an  expenditure has become part of the budget as finally approved  by   sub­section   1   or   2.   The   State   Government   may   cause   the  accounts of the University or any College to be audited under  20 Section 54 and issue direction for compliance to the University or  the   College   concerned.   These   provisions   would   require   the  University or the College to make appointments in terms of the  University Act and the rules and regulations framed thereunder.  The University or the College has to ensure compliance of UGC  regulations   and   to   follow   the   norms   and   conditions   for   the  appointment as fixed by the Academic Regulator. In the event,  the  State   Government  finds that  the  University or College  has  failed to ensure compliance of the extant rules, it may interfere  with the decision of the University by declining to approve its  recommendations. In  the  above   circumstances, contention  that  area   of   activities   within   the   Universities   Act   is   a   forbidden  territory for  the State Government, is liable to be rejected. 

20. An issue which also cropped up is delay and latches  on   the   part   of   the   petitioners   in   approaching   the   authorities.  Without   expressing   any   opinion   on   this   issue,   for   this   would  depend   on   the   facts   of   each   case,   it   is   clarified   that   mere  recommendation   by   the   University   shall   not   make   a   teacher  entitled for grant of promotion in terms of the extant Statues. In  so far as, the date of substantive appointment is concerned, the  date fixed by the Hon'ble S.C. Agrawal Commission shall be final  and conclusive except, in cases which were left open in "State of   Bihar   and   Others   Vs.   Bihar   Rajya   M.S.E.S.K.K   Mahasangh   and   Others" reported in (2005) 9 SCC 129. It is also clarified that if a  candidate has approached the Hon'ble S. B. Sinha Commission,  the date of substantive appointment/absorption as held by the  Hon'ble   Commission   in   that   event   shall   be   taken   as   final.  Paragraph no. 73 of the "Bihar Rajya M.S.E.S.K.K. Mahasangh"  

case is extracted below :
73. "In view of this judgment and the directions made   herein to the university to take a final decision based   on   the   report   of   the   Enquiry   Commission,   all   the   applications for impleadment as parties and objections   21 filed   to  the   enquiry   report   are  rejected.   It  is   for   the   university   to   take   a   final   decision   concerning   the   individual employees. For the same reason, no further   orders   are  required on the interlocutory  applications   seeking certain directions pending the appeal and for   modification   of   earlier   orders   made.   Other   interlocutory   applications   also   need   no   further   directions or orders. They all stand disposed of. Conclusions
1. The judgment of the High Court, to the extent of   the interpretation placed by it on the provisions of   Section 4(1)(14) and Section 35 with the directions   issued in paras 24 to 26 therein, is hereby confirmed   for the reasons recorded by us above.
2.   The   report   of   the   Commission   of   Enquiry   of   Hon'ble Justice S.C. Agrawal  (Retired), is accepted   and all objections filed against the said report are   rejected.
3.   The   members   of   the   staff   in   various   affiliated   colleges   identified   and   named   in   List   (i)   being   appointees   against   the   sanctioned   posts   shall   be   absorbed   and   formal   order   to   that   effect   shall   be   issued by the universities concerned.
4.   The   universities   shall   take   a   decision   under   Section   4(1)(14)   of   the   Act   in   the   matter   of   absorption   of  appointees  named   in  List  (ii)   of  the   report of the Commission, being appointees against   posts for which recommendations were sent by the   universities   to   the   State   up   to   the   cut­off   date   in   accordance   with   the   decision   of   the   State   Government conveyed in its letter dated 19­8­1986   followed by letters dated 25­8­1986 and 12­6­1987.

In   considering   the   question   of   absorption   of   appointees   named   in   List   (ii)   of   the   report   of   the   Enquiry Commission, the universities concerned shall   rely   on   the   contents   of   the   report   of   the   Enquiry   Commission and the present judgment of this Court.

5. The appointees mentioned in List (iii), being the   appointees against posts for which recommendations   22 were sent by the universities to the State Government   after the cut­off date or those working against posts   for   which   no   recommendations   were   sent   for   approval of the State Government, have no right of   being considered for absorption -- whatever may be   the   fortuitous   circumstances   or   otherwise   in   the   matter of not sending recommendations for sanction   in   their   cases.   The   negative   report   of   the   Enquiry   Commission with regard to List (iii) is accepted and   the   universities   are   directed   to   exclude   all   such   appointees named in List (iii) from consideration for   absorption.

6. A large number of objections to the report of the   Enquiry Commission filed before us by associations   of employees and individuals pertain to the alleged   lack   of   prescribed   qualifications   for   the   posts   on   which they are working. All those objectors have not   been   recommended   for   absorption  in   the  report   of   the   Enquiry   Commission.   Decision   in   individual   cases, with due regard to the qualification of each   employee and corresponding statute applicable at the   relevant   time   prescribing   qualifications,   if  any,  for   the teaching and non­teaching posts, shall be taken   by the universities based on the findings in the report   of Justice Agrawal Commission and in the light of   the legal position explained above."

21. The Committee shall formulate the broad guidelines  within four months and individual cases shall be decided by the  Universities within three months thereafter. The Universities shall  provide   an   opportunity   to   all   the   claimants   for   furnishing  necessary documents, for which a notice shall be issued by the  Universities. 

22. All writ petitions in this batch stand disposed of.

W.P.(S) No. 4846 of 2007

23.           The petitioner no. 1 is claiming shifting of his date of  absorption   from   30.04.1986   to   06.01.1981   and   the   petitioner  23 no.   2   is   claiming   shifting   of   his   date   of   absorption   from  30.04.1986   to   10.07.1978.     The   petitioners   have   claimed   that  they were appointed on 06.01.1981 and 10.07.1978 respectively,  however, it is an admitted position that the post on which the  petitioners were appointed were sanctioned only on 14.08.1981.  There is no recommendation for permanent appointment of the  petitioners   on   the   posts   and   while   so,   in   terms   of   the  Government's decision which has been uniformally applied to all  the   teachers,   the   date   of   absorption   has   been   fixed   as  30.04.1986. The letter, issued by the Government of Jharkhand  by   which   provisional   pay   in   UGC   scale   was   fixed,   has   rightly  fixed   the   petitioners'   date   of   substantive   appointment   as  30.04.1986.  On this count, I find no infirmity, however, insofar  as,  prayers for grant  of promotions to the post of Reader and  Professor   are   concerned,   the   claim   of   the   petitioners   shall   be  dealt in the light of order passed in W.P.(S) No.3375 of 2016 and  batch cases.

24.      The  writ petition being W.P.(S) No. 4846 of 2007 stands  disposed of.

W.P.(S) No. 2977 of 2010

25.      By filing supplementary affidavit dated 20.04.2017, the  petitioner insist that this writ­petition may be decided on merits. 

26.     Challenge   in   the   writ­petition   is   to   letter   dated  17.03.2008 issued by the Jharkhand Public Service Commission  by which it has declined to accept the recommendation of the  Screening Committee of Vinoba Bhave University for promotion  from the post of Reader to the post of University Professor. The  ground taken is that the petitioner did not attain the eligibility as  on 22.09.1995. Applicability of the Statutes which were assented  to   by   the   Chancellor   on   23.09.1995   has   been   decided   by   the  order passed in the batch cases and, therefore, in my opinion, the  issue involved here requires to be examined by the University in  24 the   light   of   directions   issued   in   W.P.(S)   No.3375   of   2016   and  batch cases.

27.            The   writ petition being W.P.(S) No. 2977 of 2010  stands disposed of.

28.           I.A. Nos. 6340 of 2015 and 3560 of 2017 in W.P.(S)  No. 4846 of 2007, I.A. No. 178 of 2014 in W.P.(S) No. 4657 of  2009, I.A. No. 6464 of 2013 in W.P.(S) No. 2977 of 2010, I.A.  No. 3997 of 2014 in W.P.(S) No. 2643 of 2011, I.A. No. 5444 of  2015 in W.P.(S) No. 2767 of 2014, I.A. No. 838 of 2017 in W.P.(S)  5675 of 2016, I.A. No. 837 of 2017 in W.P.(S) No. 5676 of 2016  and I.A. No. 836 of 2017 in W.P.(S) No. 5678 of 2016 also stand  disposed of.

   (Shree Chandrashekhar, J.) Tanuj/SI/Sudhir AFR