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]

Patna High Court - Orders

The State Of Bihar & Ors vs Ashok Kumar Chaturvedi@Ashok K on 22 May, 2009

Author: Shiva Kirti Singh

Bench: Shiva Kirti Singh

IN THE HIGH COURT OF JUDICATURE AT PATNA
              LPA No.448 of 2009
         THE STATE OF BIHAR & ORS
                   Versus
               YOGENDRA RAI
                   WITH

            LPA No.662 of 2009
        THE STATE OF BIHAR & ORS
                 Versus
            BABU RAM YADAV
                 WITH

            LPA No.463 of 2009
        THE STATE OF BIHAR & ORS
                 Versus
           PANCHANAND YATI
                 WITH

            LPA No.469 of 2009
        THE STATE OF BIHAR & ORS
                 Versus
        VIJAY SHANKAR CHAUBEY
                 WITH

            LPA No.470 of 2009
        THE STATE OF BIHAR & ORS
                 Versus
         INDU BALA SRIVASTAVA
                 WITH

            LPA No.488 of 2009
        THE STATE OF BIHAR & ORS
                 Versus
             SHEOJEE YADAV
                 WITH

            LPA No.490 of 2009
        THE STATE OF BIHAR & ORS
                 Versus
          CHUNNI LAL PRASAD
                 WITH

            LPA No.491 of 2009
        THE STATE OF BIHAR & ORS
                 Versus
           SMT.MUNNI KUMARI
                 WITH

            LPA No.492 of 2009
        THE STATE OF BIHAR & ORS
            -2-




          Versus
   HARI SHANKAR YADAV
           WITH

     LPA No.497 of 2009
 THE STATE OF BIHAR & ORS
          Versus
     RAMAYAN YADAV
          WITH

     LPA No.507 of 2009
 THE STATE OF BIHAR &ORS
          Versus
     NAND JEE PRASAD
          WITH

     LPA No.508 of 2009
 THE STATE OF BIHAR & ORS
          Versus
       GITA PANDEY
           WITH

     LPA No.512 of 2009
 THE STATE OF BIHAR &ORS
          Versus
YOGENDRA KUMAR TRIPATHY
          WITH

     LPA No.513 of 2009
 THE STATE OF BIHAR & ORS
          Versus
   PARAS NATH PANDEY
          WITH

     LPA No.515 of 2009
 THE STATE OF BIHAR & ORS
          Versus
      NANDJI PRASAD
          WITH

     LPA No.534 of 2009
 THE STATE OF BIHAR & ORS
          Versus
 DAYA SHANKAR UPADHYAY
          WITH

     LPA No.542 of 2009
 THE STATE OF BIHAR & ORS
          Versus
MADAN PRASAD YADAV & ANR
          WITH
               -3-




        LPA No.543 of 2009
    THE STATE OF BIHAR & ORS
             Versus
     RAMDEO YADAV & ANR
             WITH

        LPA No.546 of 2009
    THE STATE OF BIHAR & ORS
             Versus
      RADHE SHYAM MISHRA
             WITH

        LPA No.552 of 2009
    THE STATE OF BIHAR & ORS
             Versus
        BRAJRAJ BHAKTA
             WITH

        LPA No.554 of 2009
    THE STATE OF BIHAR & ORS
             Versus
    BIRENDRA KUMAR SHARMA
             WITH

        LPA No.559 of 2009
    THE STATE OF BIHAR & ORS
             Versus
        RAM HRIDYA RAY
             WITH

        LPA No.560 of 2009
    THE STATE OF BIHAR & ORS
             Versus
RAJENDRA YADAV @ RAJENDRA CHAU
             WITH

        LPA No.562 of 2009
    THE STATE OF BIHAR &ORS
             Versus
   RAMESHWAR PRASAD & ANR
             WITH

        LPA No.565 of 2009
    THE STATE OF BIHAR & ORS
             Versus
         DEVDATTA RAM
             WITH

        LPA No.568 of 2009
    THE STATE OF BIHAR & ORS
              -4-




           Versus
   SURENDRA PRASAD & ANR
           WITH

       LPA No.574 of 2009
   THE STATE OF BIHAR & ORS
            Versus
   SADA NAND BAITHA & ANR
            WITH

      LPA No.575 of 2009
  THE STATE OF BIHAR & ORS
           Versus
LAKSHMI PRASAD YADAV & ANR
           WITH

       LPA No.578 of 2009
   THE STATE OF BIHAR & ORS
            Versus
  KUMARI DEOSUNDARI & ANR
            WITH

       LPA No.582 of 2009
   THE STATE OF BIHAR & ORS
             Versus
      RAJ KISHORE SINGH
             WITH

       LPA No.589 of 2009
   THE STATE OF BIHAR & ORS
            Versus
AJAY KUMAR SHRIVASTAVA & ANR
            WITH

       LPA No.597 of 2009
   THE STATE OF BIHAR & ORS
            Versus
   SURESH CHANDRA PRASAD
            WITH

       LPA No.598 of 2009
   THE STATE OF BIHAR & ORS
            Versus
 KESHAV KUMAR MISHRA & ANR
            WITH

       LPA No.599 of 2009
   THE STATE OF BIHAR & ORS
            Versus
     JAY KISHORE PARBAT
            WITH
            -5-




     LPA No.600 of 2009
 THE STATE OF BIHAR & ORS
           Versus
     BRIJ NATH YADAV
           WITH

     LPA No.604 of 2009
 THE STATE OF BIHAR & ORS
          Versus
  VISHWAMBHAR SHARMA
          WITH

     LPA No.605 of 2009
 THE STATE OF BIHAR & ORS
          Versus
    RAMENDRA TIWARY
          WITH

     LPA No.606 of 2009
 THE STATE OF BIHAR & ORS
          Versus
 MUKTI NATH CHOUDHARY
          WITH

     LPA No.607 of 2009
 THE STATE OF BIHAR & ORS
          Versus
       MINA KUMARI
          WITH

     LPA No.608 of 2009
 THE STATE OF BIHAR & ORS
          Versus
MAHESH PRASAD YADAV & ANR
          WITH

     LPA No.609 of 2009
 THE STATE OF BIHAR & ORS
          Versus
    BIRENDRA PRASAD
          WITH

     LPA No.610 of 2009
 THE STATE OF BIHAR & ORS
          Versus
       SUNAINA DEVI
          WITH

     LPA No.611 of 2009
 THE STATE OF BIHAR & ORS
               -6-




             Versus
ASHOK KUMAR CHATURVEDI@ASHOK K
             WITH

        LPA No.618 of 2009
    THE STATE OF BIHAR & ORS
             Versus
      NAGDEO SINGH & ANR
             WITH

        LPA No.624 of 2009
    THE STATE OF BIHAR & ORS
             Versus
    SHAMBHU NATH UPADHYAY
             WITH

        LPA No.629 of 2009
    THE STATE OF BIHAR & ORS
             Versus
         NANDJI BHAGAT
             WITH

        LPA No.632 of 2009
    THE STATE OF BIHAR & ORS
             Versus
  RABINDRA KUMAR SINGH & ANR
             WITH

        LPA No.633 of 2009
    THE STATE OF BIHAR & ORS
             Versus
        HARE RAM YADAV
             WITH

        LPA No.634 of 2009
    THE STATE OF BIHAR & ORS
             Versus
          RAM PRAVESH
             WITH

        LPA No.635 of 2009
    THE STATE OF BIHAR &ORS
             Versus
      BACHCHA LAL SINGH
             WITH

        LPA No.636 of 2009
    THE STATE OF BIHAR & ORS
             Versus
       SURENDRA SHARMA
             WITH
           -7-




    LPA No.637 of 2009
THE STATE OF BIHAR & ORS
         Versus
MRITUNJAY KUMAR PRASAD
         WITH

    LPA No.638 of 2009
THE STATE OF BIHAR & ORS
         Versus
RAM NARESH CHAUDHARY
         WITH

    LPA No.639 of 2009
THE STATE OF BIHAR & ORS
         Versus
     GORAKH PRASAD
         WITH

    LPA No.646 of 2009
THE STATE OF BIHAR & ORS
         Versus
     BACHHA SINGH
         WITH

    LPA No.648 of 2009
THE STATE OF BIHAR & ORS
         Versus
      GAYA SINGH
         WITH

    LPA No.663 of 2009
THE STATE OF BIHAR & ORS
         Versus
CHANDRA GHOSH PRASAD
         WITH

    LPA No.664 of 2009
THE STATE OF BIHAR & ORS
         Versus
    PRABHU NATH RAI
         WITH

    LPA No.665 of 2009
THE STATE OF BIHAR & ORS
         Versus
   PARAS NATH SINGH
         WITH

    LPA No.668 of 2009
THE STATE OF BIHAR & ORS
                           -8-




                      Versus
                 RAJENDRA YADAV
                      WITH

                LPA No.669 of 2009
            THE STATE OF BIHAR & ORS
                     Versus
              SRI BHAGWAN TIWARI
                     WITH

                LPA No.670 of 2009
            THE STATE OF BIHAR & ORS
                     Versus
                 MANAN TIWARI
                     WITH

                LPA No.676 of 2009
            THE STATE OF BIHAR & ORS
                     Versus
              DEEP NARAIN PATHAK
                     WITH

                LPA No.679 of 2009
            THE STATE OF BIHAR & ORS
                     Versus
              RABINDRA CHOUBEY
                     WITH

                LPA No.681 of 2009
            THE STATE OF BIHAR & ORS
                     Versus
                  VYAS PATHAK
                     WITH

                LPA No.694 of 2009
              STATE OF BIHAR & ORS
                     Versus
            SHIVDENEE PRASAD YADAV
                     WITH

                   LPA No.705 of 2009
            THE STATE OF BIHAR & ORS
                          Versus
                   SUGRIVA BAITHA
                        ------------
For the Appellants : M/S. Lalit Kishore, AAG III &
                     Prabhakar Tekriwal, G.A. I
For the Respondents : M/S. Chittaranjan Sinha, Sr. Advocate, Umesh Kumar
                 Mishra, Suresh Prasad Singh No. I & Vitesh Kumar Singh
                                  --------
                                        -9-




3   22/05/2009

Heard learned counsel for the appellants State of Bihar and learned counsel for the private respondents in various appeals.

The limitation in preferring these appeals, after hearing the parties and considering the facts stated in the connected applications, is condoned.

On going through the orders under appeal, we find that the writ Courts have interfered with the orders of termination challenged by the writ petitioners only on the ground that the apex Court had permitted the terminated employees, in spite of valid termination orders in 1985, to continue in service on the concerned posts till the respondent State completes the process of selection afresh.

Presently the State has resorted to remove the concerned employees afresh without completing the process of selection afresh in which the affected employees who have continued could also be considered. We do not find any illegality or error in the orders passed by the writ Courts and, hence, we have no option but to dismiss these appeals preferred by the State of Bihar. They are dismissed accordingly.

Before parting with these appeals, we must express our anguish over the inaction of the State respondents in not completing the process of selection which was required to be done in the light of the order of the Supreme Court dated 30.9.1986 passed in S.L.P. Nos. 12061-70 of 1986. On account of such inaction by the concerned authorities of the State of Bihar, persons like the writ petitioners, whose services were terminated in 1985, have managed to continue to

- 10 -

work on their respective posts for more than two decades and enjoy all the perks. Their termination was found valid long back by the Division Bench of this Court as well as by the apex Court as they did not have even the necessary qualification in terms of the Recruitment Rules for the post of Teacher in Basic school .

It is understandable that in such a situation the vested interests are expected to exert pressure and abort the selection process again. Hence, the State authorities are directed to complete the selection process in accordance with law and the aforesaid order of the Apex Court which still governs the field, within a period of six months from today. Failure of this time limit will be viewed seriously as an act of gross contempt. The State shall also be at liberty to enquire and hold responsible the officials who were earlier required to complete the selection process but failed to do so for no good reason.

(Shiva Kirti Singh, ACJ.) (Mihir Kumar Jha, J.) AMIN