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

Chandra Kishore Behra vs The State Of Jharkhand on 22 June, 2018

Author: D.N.Patel

Bench: Amitav K. Gupta, D.N.Patel

           IN THE HIGH COURT OF JHARKHAND, RANCHI
                     L.P.A. No. 59 of 2018
                             With
                     I.A. No. 1616 of 2018

 Chandra Kishore Behra, aged about 55 years, Son of Sri
 L. Padmolochan Behra, Resident of Village-Chanpada, P.O. -
 Jaintghar, P.S.-Jaintghar Dist.-West Singhbhum (Jharkhand), at
 present posted as Assistant Teacher in Middle School, Gumuria,
 P.O.+P.S.-Gumuria, District-West Singhbhum, Jharkhand
                                          .....  .........Appellant

                                  Versus
1. The State of Jharkhand
2. The Secretary, School Education and Literacy Department,
   Government of Jharkhand having its office at Project Building,
   Dhurwa, P.O.- Dhurwa, P.S.-Dhurwa, Dist.- Ranchi, Jharkhand
3. The Director, Primary Education, School Education and Literacy
   Department, Government of Jharkhand having its office at Project
   Building, Dhurwa, P.O.- Dhurwa, P.S.-Dhurwa, Dist.- Ranchi,
   Jharkhand
4. The Deputy Commissioner cum Chairman, District Education,
   Establishment Committee, Chaibasa, P.O. & P.S.- Chaibasa,
   District-West Singhbhum
5. The District Superintendent of Education, Chaibasa, P.O. & P.S.-
   Chaibasa, District-West Singhbhum
6. The Block Education Extension Officer-cum-D.D.O., Jagannathpur
   Block, P.O. & P.S.- Jagannathpur, District-West Singhbhum
                                                .. ... Respondents
                        ---

CORAM: HON'BLE THE ACTING CHIEF JUSTICE HON'BLE MR. JUSTICE AMITAV K. GUPTA

---

For the Appellant : Mr. A. Allam, Sr. Advocate : Mr. M.M. Sharma, Advocate For the Respondents : Mr. Rajiv Anand, Advocate

---

03/ Dated 22.06.2018:

(Oral Order) Per D.N.Patel, A.C.J.
1. This Letters Patent Appeal has been preferred by the appellant (original petitioner) whose writ petition being W.P.(S) No.2880 of 2017 was dismissed by the learned Single Judge vide judgment and order dated 02.01.2018 whereby, the prayer of this appellant for quashing and setting aside the order dated 13.04.2017 (Annexure-4 to the memo of this Letters Patent Appeal) was not accepted and hence, the appellant (original petitioner) has preferred the present Letters Patent Appeal.
-2-

2. Having heard the counsel of both the sides and looking to the facts and circumstances of the case, it appears that this appellant, who is original petitioner, was appointed as Assistant Teacher and he has not cleared B. Ed. Examination for teachers' training examination. As he was untrained teacher, he was appointed as Assistant Teacher with effect from 09.05.1988 and was given scale of matric untrained.

3. It further appears from the facts of the case that this appellant (original petitioner) cleared some Shiksha Visharad Examination from a body examination of which has been taken by one Hindi Sahitya Sammellan, Allahabad. This certificate has got no value in the eye of law unless it is recognized by the Government equivalent to the B. Ed. Degree examination. On the basis of such type of Shiksha Visharad course, the appellant (original petitioner) was wrongly given promotion/higher Grade-II.

4. It appears that thereafter a committee was constituted, several irregularities were found out and several teachers had obtained wrongly the promotion grade and hence an order was passed on 13.04.2017 (Annexure-4 to the memo of this Letters Patent Appeal) for reduction of pay scale.

5. Having heard the counsels of both sides and looking to the reasons given by the learned Single Judge, especially in paragraph No.4 to the effect that Shiksha Visharad course, the examination of which was taken by Hindi Sahitya Sammellan, Allahabad, was not at all recognized or a valid qualification, approved by the Government and hence no promotional grade could have been given. We are in full agreement with the reasons given in paragraph No.4 of the order passed by the learned Single Judge. It has become a fashion in this country for few candidates to obtain such type of certificate without any proper learning process of teachers' training and to get the higher grades, such type of practice ought to be deprecated by the Government and if any promotional grade has been given, it ought to be withdrawn forthwith. In fact, such type of teachers could not have -3- been appointed at all, but, here we are not concerned with the dismissal of such type of teachers. Here we are concerned with the litigation of the pay scale which was given on the basis of Shiksha Visharad course, the examination of which has been taken by Hindi Sahitya Sammellan. We see no reason, therefore, to interfere with the order passed by the learned Single and we are in full agreement with the reasons given in paragraph No.4 of the order passed by the learned Single Judge in W.P.(S) No.2880 of 2017 dated 02.01.2018, hence, there is no substance in this Letters Patent Appeal and the same is, hereby, dismissed.

6. In view of the final order passed in the Letters Patent Appeal, I.A. No. 1616 of 2018 stands disposed of.

(D.N. Patel, A.C.J.) (Amitav K. Gupta, J.) NKC/Tarun