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 Navodaya Vidyalaya Samiti (Nvs) vs Ravi Ranjan on 20 June, 2022

Author: P. B. Bajanthri

Bench: P. B. Bajanthri, Rajiv Roy

                      IN THE HIGH COURT OF JUDICATURE AT PATNA
                              Civil Writ Jurisdiction Case No.1881 of 2022
                 ======================================================
                 The Navodaya Vidyalaya Samiti (NVS)

                                                                                   ... ... Petitioner/s
                                                         Versus
                 Ravi Ranjan
                                                           ... ... Respondent/s
                 ======================================================
                 Appearance :
                 For the Petitioner/s        :       Mr.K.N. Singh, Senior Counsel
                                                     Mr. Siddhartha Prasad, Advocate
                 For the Respondent/s        :       Mr. M.P. Dixit, Advocate
                 ======================================================
                 CORAM: HONOURABLE MR. JUSTICE P. B. BAJANTHRI
                         and
                         HONOURABLE MR. JUSTICE RAJIV ROY
                                       ORAL ORDER

                 (Per: HONOURABLE MR. JUSTICE P. B. BAJANTHRI)

2   20-06-2022

Crux of the matter in the present petition is whether contesting respondent could be treated as Protected Deemed insofar as transferring after his tenure was completed or not?

In this regard learned senior counsel Mr. (Dr.) K.N. Singh appearing for the petitioner submitted that employee of Nagar Panchayat whose spouse is working in the Navodaya Vidyalaya Samiti is not entitled to seek declaration that he or she would be Protected Deemed vacancy under the communication dated 20th February, 2020 (Annexure - 5).

Perusal of Paragraph No. 4 (iii) (c) there is no distinction overall the employees of the State so as to oust the employees of Nagar Panchayat for the purpose of declaring whether the contesting respondent is Protected Deemed or Patna High Court CWJC No.1881 of 2022(2) dt.20-06-2022 2/2 deemed vacancy. In this regard the petitioners were permitted to produce any material to show that is there any distinction in respect of State employees and Nagar Panchayat employees issued by the Navodaya Vidyalaya Samiti as on the date of the impugned order before the Central Administration Tribunal. If such material is existing, the same shall be placed on record by the next date of hearing.

Re-list this case on 18.07.2022.

(P. B. Bajanthri, J) ( Rajiv Roy, J) rakhi/-

U