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 1, Cited by 1]

Gauhati High Court

Bilal Uddin Ali Ahmed And 5 Ors vs The State Of Assam And 4 Ors on 13 October, 2020

Author: Manash Ranjan Pathak

Bench: Manash Ranjan Pathak

                                                                     Page No.# 1/4

GAHC010118072020




                       THE GAUHATI HIGH COURT
  (HIGH COURT OF ASSAM, NAGALAND, MIZORAM AND ARUNACHAL PRADESH)

                           Case No. : WP(C) 3832/2020

         1:BILAL UDDIN ALI AHMED AND 5 ORS.
         S/O- LT. MUBASHIN ALI, R/O- WEST KANISHAIL, P.O.- KANISHAIL, DIST.-
         KARIMGANJ, ASSAM, PIN- 788711.

         2: SHUAIBUR RAHMAN
          S/O- LT. SHOFIQUR RAHMAN
          R/O- KANISHAIL
          P.O.- KANISHAIL
          DIST.- KARIMGANJ
         ASSAM
          PIN- 788711.

         3: SALEHA KHANAM
          D/O- HAFIZ ABDUL LATIF
          R/O- EAST KANISHAIL
          P.O.- KANISHAIL
          DIST.- KARIMGANJ
         ASSAM
          PIN- 788711.

         4: PURABI DUTTA
          D/O- LT. HIMANSU KUMAR DUTTA
          R/O- SUPROKANDI
          P.O.- GIRISHGANJ BAZAR
          DIST.- KARIMGANJ
         ASSAM
          PIN- 788711.

         5: RITA MONI BORA
          D/O- LT. KHITISH CH. BORA
          R/O- DOOMDOOMIA
          P.O.- BALISATRA
          DIST.- NAGAON
         ASSAM.
                                                                    Page No.# 2/4


            6: NAZIM UDDIN
             S/O- LT. ABDUL LATIF
             R/O- KANISHAIL P.O.- KANISHAIL
             DIST.- KARIMGANJ
            ASSAM
             PIN- 788711

            VERSUS

            1:THE STATE OF ASSAM AND 4 ORS.
            REP. BY ITS COMMISSIONER AND SECY., EDUCATION DEPTT.
            (SECONDARY) TO THE GOVT. OF ASSAM, DISPUR- 6.

            2:THE DY. SECY. TO THE GOVT. OF ASSAM
             SECONDARY EDUCATION DEPARTMENT TO THE GOVT. OF ASSAM
             DISPUR- 6.

            3:THE DIRECTOR OF SECONDARY EDUCATION
            ASSAM
             KAHILIPARA
             GUWAHATI.

            4:THE JOINT DIRECTOR
             SECONDARY EDUCATION
            ASSAM
             KAHILIPARA
             GHY- 19.

            5:THE INSPECTOR OF SCHOOLS
             KARIMGANJ
             DIST.- KARIMGANJ
            ASSAM

Advocate for the Petitioner   : MR S GOSWAMI

Advocate for the Respondent : SC, SEC. EDU.

Page No.# 3/4 BEFORE HON'BLE MR. JUSTICE MANASH RANJAN PATHAK 13-10-2020 Heard Mr. P. K. Goswami, learned counsel for the petitioners and Mr. D. Saikia, learned Senior counsel assisted by Mr. R. Mazumdar, learned counsel for the State respondents.

The contentions of the petitioners herein are that they are the teaching and non-teaching staff of Kanishail Girls High School in the District of Karimganj and they are found to be eligible for provincialisation of their services under the provisions of the Assam Venture Educational Institution (Provincialisation of Services) Act, 2011, amended in 2012.

The petitioners also brought to the notice of the Court that the Education Department of the State after verifying their eligibility under the said 2011 Act, forwarded their cases to the Finance Department of the State for necessary approval.

However, in the meanwhile, the said 2011 Act amended in 2012 was declared as null and void by a Division Bench of this Court by its judgment and order dated 23.09.2016 passed in WP(C) No. 3190/2012 (Chandan Kumar Neog Vs. State of Assam and others) and because of that the final order of provincialisation of the services of the petitioners could not be passed under the said 2011 Act.

Mr. Goswami, learned counsel for the petitioners submits that the issue involved in this writ petition has already been settled by the decision of the Court in WP(C) No. 6804/2017, disposed of on 03.10.2018 as well as in WP(C) No. 9268/2019, disposed of on 17.12.2019.

Mr. Goswami, learned counsel for the petitioners also submits that some other writ petitions involving similar issue as in the present case, being WP(C) Nos. 7634/2019, 8715/2019, 9005/2019, 9268/2019 and 3486/2020 are presently pending for disposal, wherein the Court issued notice to the respondents and in the interim observed that the current salaries of the petitioners, with effect from the date of passing orders in those writ petitions, shall be released by the State respondents to the respective petitioners after making necessary verification. Regarding the issue of entitlement of arrear salaries payable to the petitioners shall be considered in due course. The state respondents are yet to file their affidavit(s) in those matters.

Mr. Goswami, learned counsel for the petitioners submits that as the present petition is similarly placed with the above noted writ petitions, a similar order can be issued protecting the interest of the petitioners.

Page No.# 4/4 On the other hand, Mr. D. Saikia, learned Senior counsel for the respondents in the Education Department submits that there is much and unexplained delay on the part of the petitioners in approaching the Court, by this writ petition.

It is also submitted by Mr. D. Saikia, learned Senior counsel that only because of the orders dated 03.10.2018 and 17.12.2019 have been passed in WP(C)Nos. 6804/2017 and 9268/2019 respectively, the petitioners have approached this Court now, so as to get similar relief. Mr. Saikia, learned Senior counsel further submits that as law point is involved in this case, notice may be issued, but without any interim order.

After considering the submissions of the learned counsels for the parties, the Court is of the view that the matter needs to be heard considering the involvement of legal issues. However, maintainability of this writ petition is kept open and shall be considered at the time of admission of the case.

Issue notice, returnable by 16.11.2020.

As Mr. R. Mazumdar, learned Standing counsel, Secondary Education Department, Assam has accepted notices on behalf of all the respondent Nos. 1 to 5, no formal notices need to be issued to them.

Petitioners shall serve requisite extra copies of this writ petition including the annexures appended thereto to Mr. Mazumdar, learned Standing counsel within two days from today.

In the interim, it is provided that the current salaries of the petitioners shall be released at an early date, only after making the necessary verification. The issue of entitlement of arrear salaries by the petitioners shall be considered in due course.

List along with WP(C) 3486/2020 on the returnable date.

JUDGE Comparing Assistant