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 2, Cited by 0]

Jharkhand High Court

Asin Parwez vs The State Of Jharkhand on 8 February, 2021

Equivalent citations: AIRONLINE 2021 JHA 45

Author: Sanjay Kumar Dwivedi

Bench: Sanjay Kumar Dwivedi

                                        1



            IN THE HIGH COURT OF JHARKHAND, RANCHI
                               ----

W.P.(S) No. 4340 of 2020

----

Asin Parwez, aged about 70 years, son of late Kalim Ahmad Aziz, resident of 93, Matkuria Road, Wasseypur, PO Dhanbad, PS Dhanbad, Dist.

      Dhanbad, Jharkhand                           ..... Petitioner

                                 --    Versus     --
      1.The State of Jharkhand

2. Secretary, Department of Higher and Technical Education, Govt. of Jharkhand at Nepal House, PO Doranda and PS Doranda, District Ranchi, Jharkhand

3.The Vice Chancellor, Binod Bihari Mahto Koylanchal University, Dhanbad, PO Dhanbad, PS Dhanbad, Dist. Dhanbad, Jharkhand

4.The Registrar, Binod Bihari Mahto Koylanchal University, Dhanbad, PO Dhanbad, PS Dhanbad, Dist. Dhanbad, Jharkhand

5.The Vice Chancellor, Vinoba Bhave University, PO-Hazaribagh, PS Hazaribagh, Dist. Hazaribagh, Jharkhand

6.The Registrar, Vinoba Bhave University, PO-Hazaribagh, PS Hazaribagh, Dist. Hazaribagh, Jharkhand ...... Respondents

----

CORAM: HON'BLE MR. JUSTICE SANJAY KUMAR DWIVEDI

---

For the Petitioner :- Mr. Saurav Arun, Advocate For Resp.-Univ. :- Mr. Akashdeep, Advocate Mrs. I. Sen Choudhary, Advocate For Resp.State :- AC to AAG-IV

----

3/08.02.2021 Heard Mr. Saurav Arun, the learned counsel for the petitioner, Mr. Akashdeep, the learned counsel and Mrs.I. Sen Choudhary, the learned counsels appearing on behalf of the respective University and the learned counsel for the respondent State.

2. This writ petition has been heard through Video Conferencing in view of the guidelines of the High Court taking into account the situation arising due to COVID-19 pandemic. None of the parties have complained about any technical snag of audio-video and 2 with their consent this matter has been heard.

3. The petitioner has preferred this writ petition for direction upon the respondents for payment of the arrears of salary as per 5th, 6th and 7th pay revision to the petitioner in the pay scale of Rs.12000-420- 18300/- with effect from 01.01.1996 till 30.05.2005 which has not been paid to the petitioner as the issue is no more res integra and decided by this Court and also affirmed up to the Division Bench of this Court by which the issue regarding two pay scales of Reader have been struck down considering only one post of Reader in view of the judgment passed by this Court in W.P.(S) No.4162 of 2013 affirmed in L.P.A. No.661 of 2019.

4. Mr. Saurav Arun, the learned counsel for the petitioner submits that the wife of the petitioner Nazma Kalim was appointed as Lecturer on 17.3.1979 in the subject of Urdu at Jamshedpur Womens College, Jamshedpur, thereafter she has been transferred to SSLNT Mahila Mahavidyalaya, Dhanbad, she was promoted to the post of Reader on 19.3.1989 and done her Ph.D in 1995 and retired on 31.12.2017 and died on 1.8.2020. It is averred in the writ petition that under the career advancement scheme of the UGC which shows that minimum length of service for eligibility to move in the grade of Lecturers, senior scale would be 4 years for those with Ph.D, 5 years with those M.Phil and 6 years for those at the level of Lecturers and for eligibility to move into the grade or Reader/Lecturers-Selection Grade, the minimum length of service of Lecturer in senior selection grade shall be uniformly 5 years. It is evident from the order dated 06.09.2019 after the order passed in LPA No.22/2018, the State Government came out with a notification directing all the Universities to state that total number of Readers of the entire State in various Universities who were granted promotion under 'Time 3 bound promotion scheme/ Merit promotion scheme', meaning thereby after the order passed by the Division Bench, the respondent/State is taking stand for paying the arrears to all the Readers in one pay scale i.e. Rs.12,000-420-18,300/- in 5th, 6th and 7th pay revision committee. It is mentioned that the petitioner was otherwise eligible for being placed at the Lecturer Selection Grade in the scale of Rs.12,000-420-18,300/- at the time of promotion to the post of Reader under the scheme, but he has been placed in the Scale of Rs.10,000-15,200/-. He further submits that the issue is no more res integra in view of the judgment rendered by this Court in "Prashant Kumar Mishra and Others v. State of Jharkhand and Others, in W.P.(S) No.4162 of 2013 and "Geeta v. State of Jharkhand and Othrs" in W.P.(S) No.3690 of 2018. He submits that the matter may kindly be disposed of with a direction to the respondent State to consider the case of the petitioner in the light of the judgment rendered by this Court in cases of "Prashant Kumar Mishra & Others v. State of Jharkhand and Others" and "Geeta v. State of Jharkhand and Others".

5. The State counsel submits that the Government came out with a notification directing all the Universities to state that the total number of Readers in the entire State in various Universities who were granted promotion under time bound promotion scheme meaning thereby after the order passed by the Division Bench in the aforesaid LPAs.

6. Learned counsel for the petitioner further submits that the respondents are bound to act in terms of letter dated 11.09.2020 by which the arrears of pay scales of Reader in 5th , 6 th and 7th pay revision has been given to the writ petitioners of W.P(S) No. 4162/2013, L.P.A. No. 22/2018 and L.P.A. No. 661/2019 and cannot adopt discriminatory attitude in respect of the wife of the petitioner by way of pick and choose method.

4

7. Mr. Akashdeep, the learned counsel and Mrs. I.Sen Choudhary the learned counsel for the University submit that it is in the domain of the State to consider the case of the petitioner. He further submits that if any rectification will be done by the State Government, the University shall comply the same.

8. The learned counsel for the respondent State submits that the identical matters in the case of "Prashant Kumar Mishra" and "Geeta" (supra) the matter has been set at rest which was affirmed in L.P.A. No.22 of 2018 and L.P.A. No. 661/2019. It is stated that on the basis of the above mentioned judgments, the Court may dispose of the instant case accordingly.

9. In view of the above admitted position, the respondent State is directed to consider the case of the petitioner in the light of the judgment rendered by this Court in "Prashant Kumar Mishra" and "Geeta" (supra) and also L.P.A. No.22 of 2018 and L.P.A. No. 661 of 2019 and pass appropriate reasoned order within a period of 8 weeks from the date of receipt/production of a copy of this order.

10. It goes without saying that if the decision is taken in favour of the petitioner the same shall be communicated to the University within a period of four weeks so that the benefit of the same may be accrued to the wife of the petitioner at the earliest.

11. With the above observations and direction, the instant writ petition stands disposed of.

12. I.A., if any, also stands disposed of ( Sanjay Kumar Dwivedi, J) SI/