Patna High Court
Prakash Kumar Ray vs The State Of Bihar on 13 April, 2022
IN THE HIGH COURT OF JUDICATURE AT PATNA
Civil Writ Jurisdiction Case No.23 of 2020
======================================================
1. Koushal Kishor Thakur Son of Nageshwar Thakur, Resident of Village-
Narkatia, P.S.-Kharik, District-Bhagalpur.
2. Om Prakash Roy, Son of Rajendra Pd. Roy, Resident of Village-
Chouhantola, P.s. Sadar City, District-Purnea.
3. Birendra Kumar, Son of Maheshwari Prasad Yadav, Resident of Village-
Kabir Math, Raypur, Matia, P.S. Rani Patra, District-Purnea.
4. Anil Kumar Sah, Son of Bindeshwari Sah, Resident of Village-Madhura
Tola, P.S.-Sarsi, District-Purnea.
5. Sweta Bharti, D/o Shiv Kumar Choudhary, C/o Dr. Diwakar Prasad Sinha,
Chandralaya, Navratan Hota, Near Ambition, District-Purnea.
6. Vijay Kumar Bhagat, Son of Shri Gulab Chandra Bhagat, C/o Bipin Kumar,
Satbhama Sahay Gali, Near Dr. A.K. Gupta, Navratan Hata, District-Purnea.
7. Jay Prakash Narayan, Son of Basawan Ram, Resident of Mohala-Powerganj
(Ara), P.S. Nawada, District-Bhojpur (Ara).
8. Umesh Dubey, Son of Shiva Yagya Dubey, Resident of Village-Mahadeopur,
P.S.-Pranpur, District-Katihar.
9. Gauri Shankar Kumar, Son of Kamleshwari Pd. Yadav, Resident of Village-
Sabaila, P.S.-Madhepura, District-Madhepura.
10. Amrit Kumar, Son of Basuki Nath Sha, Resident of Village-Sukhsena, P.S.
B. Kothi, District-Purnea.
11. Keshri Nanadan Jha, Son of Vidyanand Jha, Resident of Village-Sukhsena,
P.S.-Barhara Kothi, District-Purnea.
12. Prem Shankar Jha, Son of Balbhadra Jha, Resident of Village-Kukroun No.
-01, P.S.-Dhamdaha, District-Purnea.
13. Chandra Shekhar Singh, Son of Late Birendra Prasad Singh, Resident of
Village-Karmanchak, P.S.-Bhawanipur, District-Purnea.
14. Archana, D/o Shivendra Jha, Resident of Purvi Laxmi Nagar, Khemnichak,
District-Patna.
15. Kumar Sourav, Son of Govind Nath Dutta, Resident of Barso Bazar, Near
Jain Mandir, P.S.-Barsoi, District-Katihar.
16. Manisha Kumar Choubey, C/o Dilip Kumar Tiwari, Resident of Parwati
Hata, Bhatta Bazar, District-Purnea.
17. Rajesh Ranjan, Son of Jai Narayan Yadav, Resident of Village-Malahriya,
P.S. Baisi, District-Purnea.
18. Rakesh Kumar, Son of Ram Jiwan Singh, Resident of Village-Chakmahmad,
P.S.-Desari, District-Vaishali.
19. Ram Kumar Chaubey, Son of Late Rameshwar Chaubey, Resident of
Village-Shahpur UNDI, P.S.-Patory, District-Samastipur.
20. Manoj Kumar Ojha, Son of Sri Mukteshwar Nathosha, Resident of Village-
Gami Tola, Katihar, P.S. Katihar, District-Katihar.
Patna High Court CWJC No.23 of 2020 dt.13-04-2022
2/22
21. Sushil Kumar, Son of Shree Brajnandan Prasad Yadav, Resident of Village-
Arraha, P.S. Arraha, District-Madhepura.
22. Jai Kumar, Son of Rajeshwar Prasad Yadav, Resident of Village-Khari, P.O.
Parmanandpur, Ward No. 13, District-Madhepura.
23. Rajesh Kumar, Son of Chandeshwari Yadav, Resident of Village-
Kolhaypatti, P.S. Murliganj, District-Madhepura.
24. Sweta Kumari, D/o Nityanand Chodry, Resident of Village-K. Hat,
Madhubani, District-Purnea.
25. Kanchan Kumari, D/o Upendra Prasad Singh, Resident of Village-
Mishrinagar, Gehuma, P.S. Jalalgarh, District-Purnea.
26. Soni Sonam, D/o Sushil Kumar Mehta, Resident of Village-Damgara, P.S.
Damgara, District-Purnea.
27. Jotna Kumari Azad, D/o Ashok Kumar Azad, Resident of Village-Kalyanpur,
P.S. K. Nagar, District-Purnea.
28. Rakesh Roshan, son of Late Sindhu Nath Thakur, Resident of Village-
Raypura, P.S. Bhawanipur Rajdham, District-Purnea.
29. Santosh Kumar, C/o Shiv Shankar Thakur, Resident of Village-Bihariganj
(Maharsimehi Nagar), P.S. Bihariganj, District-Madhepura.
30. Surya Prakash, Son of Late Dr. Jagannath Prasad, Resident Purnea Court,
Purnea.
31. Sudhir Kumar Sudhakar, Son of Late Ram Narayan Prasad Bhagat, Resident
of Village-Ramphal Sah Tola (Saptiyahi Ward No. 2, Saharsa, P.S. Saharsa,
District-Saharsa.
32. Medhatithi Chandan, Son of Mithilesh Kumar, Resident of Village-
Bishanpur, P.S. Supaul, District-Supaul.
33. Rajesh Kumar, Son of Narma Deshwar Pd. Singh, Resident of Village-
Dhabouli, P.S.-Saur Bazar, Ward No. 7, District-Saharsa.
34. Hena Safi, W/o Jawaid Equbal, Resident of Mohalla Naya Tola, Near Shiv
Mandir, District-Purnea.
35. Dr. Sofia Bano, W/o Md. Zafar Rakib, Resident of Choti Masjid, Sipahi
Tola, District-Purnea.
36. Birendra Kumar Yadav, Son of Jagdish Yadav, Resident of Village-Golma
West Bathnaha, Ward No. 06, Golam, District-Saharsa.
37. Sandeep Kumar, C/o Sri Binod Kumar, Resident of Village-Balaha, P.S.
Bawanipur, District-Purnea.
38. Mujahid, Son of Abdur Rauf, Resident of Village-Kadwa, P.S. Kasba,
District-Purnea.
39. Md. Manzar Ali, Son of Md. Murtja Ali, Resident of Village-Loharpatti
Road, Kishanganj, P.S.-Kishanganj, District-Kishanganj.
40. Santosh, Son of Sri Devnarayan Thakur, Resident of Village-Gosaigaon, P.S.
Gopalpur, District-Bhagalpur.
41. Amit Aman Tyoti, Son of Jayant Kumar Jyoti, Resident of Village-Teja Tola,
Mahipal Nagar, District-Katihar.
Patna High Court CWJC No.23 of 2020 dt.13-04-2022
3/22
42. Ashok Kumar, Son of Dhip Narayan Yadav, Resident of Village-Sahegarh,
P.S. Madhepura, District-Madhepura.
43. Devendra Kumar, C/o bishwanath Pd. Yadav, Resident of Village-Kurkahi,
P.S. Madhepura, District-Madhepura.
44. Brajesh Kumar, Son of Bramdev Prasad Yadav, Resident of Village
Koshkapur, Ward No. 05, P.S. Raniganj, District Araria.
45. Ritu Singh, D/o Upendra Narayan Singh, Resident of Village-Raghunathpur
Uttar, P.S. Bhargama, District Araria.
46. Satyanarayan Mahto, Son of Rambilash Mahto, Resident of Village-Mabbi,
P.S. Rosera, District-Samastipur.
47. Sujeet Kumar, Son of Nityanand Choudhary, Resident of Village-
Mathurapur, P.S. Parbatta, District Khagaria.
48. Rashmi Kumar Jha, C/o Late Pramod Jha, Resident of Village-Shanti Nagar,
Near Kosi Appartment, Manthli Chowk, District Purnea.
49. Manoj Kumar, Son of Bindeshwari Prasad Yadav, Resident of Village-
Amari, P.S. Dhamdha, District Purnea.
50. Ashwini Jha, Son of Trilok Nath Jha, Resident of Village-Korathari, Maithil
Tola, District Purnea.
51. Vivek Kumar, Son of Diwakar Jha, Resident of Village-Sri Nagar Lata in
front of Batcha Jail, District Purnea.
52. Rakesh Kumar Mehta, Son of Ashok Kumar Mehta, Resident of Village-
Dahgama, P.S. Karjain Bazar, District Supaul.
53. Chandan Kumar Guptas, Son of Late Jagdish Gupta, Resident of Village-
Rajhat Banmankhi, P.S. Banmankhi, District Purnea.
54. Nutan Mala Sinha, W/o Mr. Ajay Kumar, Resident of Navratun Hata,
District Purnea.
... .
.. Petitioner/s
Versus
1. The State of Bihar
2. The Principal Secretary, Education Department, Government of Bihar,
Patna.
3. The Finance Secretary, Finance Department, Government of Bihar, Patna.
4. The Director, Secondary Education, Government of Bihar, Patna.
5. The District Education Officer, Purnea.
6. The District Programme Officer, Purnea.
7. The District Officer Information and Science, Purnea.
... ..
. Respondent/s
======================================================
with
Civil Writ Jurisdiction Case No. 18156 of 2019
======================================================
1. Arun Kumar Tiwary Son of Shalik Ram Tiwary, R/o Vill.- Kenudi, P.S.-
Patna High Court CWJC No.23 of 2020 dt.13-04-2022
4/22
Magadh Medical Distt.- Gaya.
2. Jainendra Kumar Pandey Son of Sri Krishna Pandey, Resident of Village-
Pongadhi, Mednipur Nasrigang, P.S.- Dinara, District- Rohtas.
3. Shashi Prakash Natrajan Son of Dinesh Singh, Resident of Village- Khandol,
Khandaul, Bhojpur, Fhulari, P.S.- Sandesh, District- Bhojpur at Ara.
4. Rakesh Kumar Choubey Son of Harihar Nath Choubey, Resident of Village-
Waina, P.S.- Nawanagar, District- Buxar.
5. Ajay Kumar Dubey, Son of Birendra Dubey, Resident of Village- Dubey
Dihari, Haribanspur, Natwar Khurd, P.S.- Dinara, District- Rohtas.
6. Harendra Kumar Tripathi Son of Rangnath Tripathi, R/o Village- Kuri,
Meari Bazar, P.S. Nokha, District -Rohtas.
7. Akhilesh Kumar Srivastav Son of Devashish Prasad, Resident of Neojnalay
Gali, New Aria, P.S. Dehri, onsone, District- Rohtas.
8. Rajesh Kumar Singh Son of Sheshnath Singh Yadav, R/o Village- Sarai,
Jandha Sarai, Kaimur, P.S. Ramgarh, District- Kaimur.
9. Nagmani Singh Son of Ram Pravesh Singh, R/o Village- Kaithi, B.- Kaithi,
Nasriganj, P.S. Kachhva, District- Rohtas.
10. Vijay Kumar Singh Son of Shivmurat Singh, R/o Village- Torani, P.S.-
Shivsagar, District- Rohtas.
11. Raju Ranjan Son of Vishwanath Singh, Resident of Panjabi Muhalla
Premchand Road, Gaurakshni, P.S. Sasaram, District- Rohtas.
12. Surjit Kumar Son of Late Ram Sarekha Singh, R/o Village- Ekwaniya,
Barahari, Garh Nokha, P.S.- Kochas, District- Rohtas.
13. Jitendra Kumar, Son of Ram Subhag Singh, Resident of Village- Bairi, P.S.-
Sanjhauli, District- Rohtas.
14. Ashutosh Kumar, Son of Maheshwar Singh, R/o Village- Inai Saran
(Dakishin Patti), P.S. Rivilganj, District- Saran.
15. Guddoo Kumar, Son of Ram Pukar Pandey, R/o Village- Bagwan, P.S.-
Garhani, District- Bhojpur.
16. Kriti Kumari Daughter of Jai Prakash Pandey, R/o 02 Akash Deep Colony,
Budh Bazaar, Bhurkunda, River Side Bhurkhunda Ramgarh Jharkhand,
District- Jharkhand.
17. Deepak Bhushan Son of Jitendra Singh, R/o Villagle- Kharwaniya, School
Ke Pass Kharwaniya, P.S.- Sikraul Lakh, District- Buxar.
18. Kuber Singh Son of Surendra Singh, R/o Khalasi Mohalla- P.S.- Buxar,
District- Buxar.
19. Arvind Kumar Singh Son of Sri Ramji Singh, R/o Village- Hata, P.S.-
Chenari, District- Rohtas.
20. Sandeep Kumar Verma Son of Ashok Kumar Verma, R/o Village- Bari Tola,
Ward No. 22, P.S.- Buxar, District- Buxar.
21. Ranjan Deo Son of Satya Narayan Yadav, R/o Villagle- Kashipur, Yadav
High School, Ward No. 2, Murliganj Medhepura Murliganj, P.S.- Kashipur,
District- Madhepura.
Patna High Court CWJC No.23 of 2020 dt.13-04-2022
5/22
22. Pravindra Kumar Upadhyay Son of Rajendra Upadhyay, R/o Kanjharua
Kamdharpur, P.S.- Koran Sarai, District- Buxar.
23. Arvind Kumar Tiwari Son of Prahlad Tiwari, R/o Askamini Nagar
Bikaramganj, Bikramgamj Rohtas, P.S.- Dinara, District- Rohtas.
24. Uma Shankar Pandey Son of Sri Mudrika Pandey, R/o Village- Mahuari,
P.S.- Kochas, District- Rohtas.
25. Bainkat Raman Tiwary Son of Dadan Tiwary, Resident of Village- Ward No.
10, Mohaniyan, P.S.- Mohaniyan, District- Kaimur, Bhahbhua.
26. Baidyanath Yadav Son of Late Ramlakhan Yadav, R/o Village- Durgichak
Haridih Darbhanga, P.S. Baheri, District- Darbhanga.
27. Sumant Kumar Tiwary Son of Satyadev Tiwary, Resident of Village-
Chhotaki Nainijo Diara Panchhim, Police Station- Nainijor, District- Buxar.
... ...
Petitioner/s
Versus
1. The State of Bihar through the Principal Secretary, Education Department.
2. The Principal Secretary, Education Department, Government of Bihar,
Patna.
3. The Joint Secretary, Education Department, Government of Bihar, Patna.
4. The Director, Secondary Education, Government of Bihar, Patna.
5. The District Education Officer, Rohtas, Sasaram.
6. The District Program Officer, (Establishment), Rohtas, Sasaram.
... ...
Respondent/s
======================================================
with
Civil Writ Jurisdiction Case No. 20384 of 2019
======================================================
1. Arvind Kumar Mishra Son of Sri Rameshwar Mani Mishra, Resident of
Village-Chargharwa, District-West Champaran at Bettiah.
2. Sandeep Kumar, Son of Sri Krishna Mohan Singh Resident of Cillage and
P.O.-Teluha, P.S.-Nautan, District-West Champaran at Bettiah.
3. Kamalesh KUmar Thakur Son of Sri Krishnath Thakur, Resident of Village-
Bari Deoria, P.O.-Hathua, P.S.-Hathua, District-Gopalganj.
4. Alok Kumar Son of Sri Kedar Prasad Singh Resident of Village-Pojha, P.O.-
Babhantoli, P.S.-Goraul, District-Vaishali.
5. Pramod Kumar Son of Sri Bharat Prasad, Resident of Village-Murarpatti,
P.O.-Kilpur, P.S.-Nautan, District-Siwan.
6. Karmver Kumar Maurya, Son of Sri Yogesh Prasad Maurya, Resident of
Village and P.O.-Kothua Sarangpur, P.S.-Daraunda, District-Siwan.
7. Ram Krishna Son of Sri Surendra Chaubey, Resident of Village-Rampur,
P.O.-Rampur, P.S.-Singhwara, Districrt-Darbhanga.
8. Rajoo Kumar Son of Vidya Sagar Pandey, Resident of Village-Bangra, P.O.-
Paharpur, P.S.-Baikunthpur, District-Gopalganj.
Patna High Court CWJC No.23 of 2020 dt.13-04-2022
6/22
9. Rakesh Kumar Sharma Son of Jai Prakash Sharma Resident of Village-
Kadipur Bangra, P.O.-Nagra, P.S.-Khaira, District-Saran at Chapra.
10. Shakti Nath Mishra Son of Sri Vishwanath Mishra Resident of Village-
Masahi, P.O.-Padron, P.S.-Gaunaha, District-West Champaran at Bettiah.
11. Mamta Verma Wife of Sri Anup Kumar Tiwari Resident of Village-
Laghunaha Tiwari Tola, P.O.-Laghunaha, P.S.-Chanpatiya, District-West
Champaran, at Bettiah.
12. Rahul KUmar Singh Son of Sri Bashishth Narayan Singh Resident of
Village and P.O.-Sultanpur East, P.S.-Mohiuddin Nagar, Dist-Samastipur.
13. Amarnath Prasad Son of Sri Mahanth Sah, Resident of Village-Rasauli
Bindtoli, P.O.-Rasauli, P.S.-Panapur, District-Saran at Chapra.
14. Rashmi Rani, Daughter of Sri Ramesh Kumar Padney, Resident of Village-
Padukia, P.O. - Chanpatiya, Choubey Tola, P.S.- Chanpatiya, District- West
Champaran at Bettiah.
... ..
. Petitioner/s
Versus
1. The State of Bihar through the Director, Secondary Education, Govt. of
BIhar, New Secretariat, Patna.
2. The Director, Secondary Education, Govt. of BIhar, New Secretariat, Patna.
3. The District Education Officer, West Champaran at Bettiah.
4. The District Programme Officer (Establishment), West Champaran at
Bettiah.
5. The Headmaster, Gutti Lal Girls Senior Secondary and 2 School, Ramnagar,
District-West Champaran at Bettiah.
6. The Headmaster, and 2, High School, Narkatiyaganj, District-West
Champaran at Bettiah.
7. The Headmaster, and 2 Govt. High School, Chanpatiya, District-West
Champaran at Bettiah.
8. The Headmaster, Yugal Prasad Senior Secondary School, Bhaisahi,
Chanpatiya, District-West Champaran at Bettiah.
9. The Headmaster, J.K. and 2 High School, Chamua, District-West
Champaran at Bettiah.
10. The Headmaster, and 2, Baidyanath High School, Laxmipur, Yogapatti,
District-West Champaran at Bettiah.
11. The Headmaster, and 2 Govt. Sri Harihar High School, Patilar, Baga 1,
District-West Champaran at Bettiah.
12. The Headmaster, Bangar Kunwar Senior Secondary and 2 Girls School,
Lauriya, District-West Champaran at Bettiah.
13. The Headmaster, Hargun and 2 High School, Sariswa, Majhauliya, District-
West Champaran at Bettiah.
... ...
Respondent/s
======================================================
Patna High Court CWJC No.23 of 2020 dt.13-04-2022
7/22
with
Civil Writ Jurisdiction Case No. 21774 of 2019
======================================================
1. Madhuri Kumari W/o Udai Kumar Angbhumi, Road No. 09, Flat No. 11,
P.s.- Keshrinagar, District- Patna
2. Swati Kumari D/o Harihar Singh Resident of Mohanpur, P.s.- Begusarai,
distt.- Begusarai
3. Pallavi Jayant D/o Jayant Kumar Resident of Patut Pakrandha P.s.-
Pakrandha, Distt.- Patna
4. Romi Kumari D/o Girish Kumar Srivastava Resident of 731, A, Hapad
Colony, Mughalsarai, P.s.- Chandauli, distt.- Mughalsarai (U.P.)
5. Ranjit Kumar S/o Mukhlal Sah Resident of Shekhpura, Ramkrishna Nagar,
P.s.- new Jakkanpur, distt.- Patna
6. Nilkamal S/o of Kamlesh Singh Resident of 238/b, Bihari Mill Shiv Mandir,
Arrah, P.s.- Arrah, distt.- Bhojpur
7. Chanda Kumari W/o Manoj Kumar Dubey Resident of Hanuman Mandir
Road, Siyal Danga, Kulti, P.s.- Kulti, Distt.- Barddhaman (West Bengal)
8. Alok Kumar Sharma Resident of Village- Barkagaon, P.s.- Tarari, Distt.-
Bhojpur
9. Priti Kumari W/o Raj Kishore Pandey Resident of Jamuan, P.o.- Jamuan,
P.o.- Piro, Distt.- Bhojpur
10. Dharmavijaya Kumar S/o Janeshwar Sharma Resident of Near Gayatri
Chowk Vishnu Nagar, P.s.- Arrah, Distt.- Bhojpur
11. Santosh Kumar S/o Krishna Kumar Rai Resident of East Nawadah Near
Kali Mandir, P.s.- Arrah, Distt.- Bhojpur
12. Bimlesh Kumar Tiwari S/o Ramashankar Tiwari Resident of Village-
nawadah, P.s.- Nawadah Arrah, Distt.- Bhojpur
13. Rinku Rai S/o Hari Kishun Rai Resident of Village- Sondhi, P.s.- Jadishpur,
Distt.- Bhojpur
14. Dhriti Praad S/o Ajit Prasad Mehta Resident of Ward No. 15, Pakri, P.s.-
Arrah, Distt.- Bhojpur
15. Sanjay Kumar sharma S/o Ram Nagina Sharma Resident of Ward No. 14,
bamarsi Tola, Katya, P.s.- Behea, Distt.- Bhojpur
16. Suraj Prakash Singh S/o Lalan Singh Resident of Village- Kundesar, P.s.-
Shahpur, Distt.- Bhojpur
17. Naved Akhtar S/o Mohammad Muzaffar Nasim Resident of Kadari Ward
No. 9, P.s.- Rani Sagar, Distt.- Bhojpur
18. Prem Prakash Chaturvedi S/o Brahamdeo Choubey Resident of Jabahi diyar,
p.s.- Brahampur, Distt.- Buxar
19. Harshit S/o Birendra Singh Resident of Chitragupta Colony, P.s.- Nawadha,
Arrah, Distt.- Bhojpur
20. Rajiv Ranjan Dubey s/o Shiv Narayan Dubey Resident of Ram Nagar,
Chandava, P.s.- Nawada, Arrah, Distt.- Bhojpur
21. Sunil Kumar Bhagat S/o Satyarajit Bhagat Resident of Ghagha, P.s.-
Patna High Court CWJC No.23 of 2020 dt.13-04-2022
8/22
Bihiyan, Distt.- Bhojpur
22. Ravi Ranjan Paswan S/o Jokhu Paswan Resident of Ankorha, P.s.- Dinara,
Distt.- Rohtas
23. Anju Kumari D/o Awadhesh Prasad Resident of Shrirampur, P.s.- Sherghati,
Distt.- Gaya
24. Vivek Kumar suman S/o Murlidhar Singh Resident of Sadhpurballi, P.s.-
Lejuar, Distt.- saran
25. Vivek Kumar Tripathi S/o Shivdutt Tripathi Resident of Mathurapur, P.s.-
Jagdishpur, Distt.- Bhojpur
26. Manish Kumar Ojha S/o Hari Govind Ojha Bandhan Tola, Near Dr. Urmila
Mishara, P.s.- Arrah, distt.- Bhojpur
27. Munna Kumar Singh S/o Harendar Singh vill.- Dumri Adda, P.s.- Dumri,
Distt.- saran
28. Abhishek Prasar S/o Ajit Kumar Dubey Resident of Ward No. 11, Arrah,
Pakri, P.s.- Arrah, distt.- Bhojpur
29. Vijay Kumar Sah S/o Sita Ram Sah Resident of Takhat Vindi, p.s.-
Baniyapur, Distt.- Saran
30. Vinod Kumar S/o Shriram Prasad Resident of Kapuri, P.s.- Nawadah, Distt.-
Bhojpur
31. Shashi Prakash Sharma S/o Ramlal Thakur resident of Mansagar, P.s.-
Mansagar, Distt.- Bhojpur
32. Ravi Kumar Pandit S/o Rajedra Pandit resident of Village- Rajajan, P.s.-
Rajajan, Distt.- Samastipur
33. Dipti Jain W/o Ravish Kumar Jain Resident of Mahajan Tola, Mahaveer
Book Stall, P.s.- Arrah, Distt.- Bhojpur
...
... Petitioner/s
Versus
1. The State of Bihar through the Principal Secretary, Education Department,
Bihar, Patna
2. Director (Secondary Education) Education Department, Bihar, Patna
3. District Education Officer Bhojpur, Arrah
4. District Programme Officer (Secondary Education) Bhojpur, Arrah
... ...
Respondent/s
======================================================
with
Civil Writ Jurisdiction Case No. 22584 of 2019
======================================================
1. Prakash Kumar Ray Son of Shree Narayana Ray, Resident of Village-
Gauchari Ward No. 4, Police Station-Belthar, District-West Champaran.
2. Shatrughan Kumar, Son of Dhruvnath Singh, Resident of Village-50,
Bangru, Dabchhu, Police Station-Siwan Town, District-Siwan.
3. Narayan Kumar Jha, Son of Shib Sunder Jha, Resident of Village-Sudai,
Patna High Court CWJC No.23 of 2020 dt.13-04-2022
9/22
Ward No. 6, Police Station-Ratauli, District-Madhubani.
4. Anup Shukla, Son of Om Prakash Shukla, Resident of Village-Ward No. 14,
Ramnagar, Police Station-Ramnagar, District-West Champaran.
5. Alok Kumar Dubey, Son of Prabhunath Dubey, Resident of Village-
Hajiyapur, Ward No. 9, Police Station-Gopalganj, District-Gopalganj.
6. Anamika Kumari, Wife of Rupesh Singh, Resident of Village-Ward No. 6
Chailabhar, Police Station-Majhaulia, District-West Champaran.
7. Kumar Brij Kishor, Son of Ramakant Singh, R/o Village-Jaitpur Bharwalia,
P.S. Bharwalia, District-Saran.
8. Rahul Kumar Chaudhary, Son of Jagnath Chaudhary @ Jagarnath
Chaudhary, Resident of Village-Khangura, Police Station-Katra, District-
Muzaffarpur.
9. Rateesh Ranjan, Son of Tarkeshwar Dubey, R/o Village-Harsari, P.S.
Shikarpur, District-West Champaran.
10. Pradeep Kumar, Son of Lalan Prasad, Resident of Village-Mateya Khave,
Police Station and District-Gopalganj.
11. Nand Kishor Prasad, Son of Kamla Prasad, Resident of Village-Semra, P.S.-
Thawe, District-Gopalganj.
12. Upendra Kumar Jaiswal, Son of Yugal Kishore Jaiswal, Resident of Village-
Harnatant, Police Station-Belthar, District-West Champaran.
13. Binay Prakash, Son of Nathuni Pandey, Resident of Ward No. 23 In front of
St. Michal Pep School Gate, Kamal Nath Nagar, Police Station-Bettiah,
District-West Champaran.
14. Chandra Shekhar Singh, Son of Nagendra Singh, Resident of Village-
Nadhna M. Biraicha, Police Station-Barauli, District Gopalganj.
15. Anand Kumar Srivastava @ Anand Kr. Srivastava, Son of Awadhesh Prasad
Srivastava, Resident of Village-Nanhkar, P.S.-Shikarganj, District-West
Champaran.
16. Jhuneshwar Thakur, Son of Sudarshan Thakur, Resident of Village-Ward no.
13, Devnagar, Police Station-Bettiah, District-West Champaran.
17. Sumit Kumar Singh, Son of Ram Babu Singh, Resident of Village-Amar
Chhatauni, Police Station-Chhatauni, District-East Champaran.
18. Mahesh Kumar, Son of Lalan Chaudhary, Resident of Village-Bakartur Jagat
Chaube Tola, Police Station-Kalyanpur, District-East Champaran.
19. Avinash Kumar, Son of Binod Bihari Thakur, Resident of Village-Ward No.
10, Rajapakar, Police Station-Sakra, District-Muzaffarpur.
20. Munna Kumar Chaudhary, Son of Shankar Chaudhary, Resident of Village-
Sipaya Bazar, Police Station-Kuchaikot, District-Gopalganj.
21. Chinta Haran Singh, Son of Krishna Nandan Singh, Resident of Village-
Ward No. 17, Ring Bandh Laxman Nagar, Near-Pili Kuli, Police Station-
Sitamarhi Town, District-Sitamarhi.
22. Taufique Ahmad, Son of Shafi Ahmad, Resident of Village-Naraul, Post-
Jitpur, Police Station-Chhauradano, District-East Champaran.
23. Man Mohan Kumar Singh, Son of Dhruv Singh, Resident of Village-Sareya
Patna High Court CWJC No.23 of 2020 dt.13-04-2022
10/22
Ward no. 3, Manikpur, Police Station-Gopalganj, District-Gopalganj.
24. Aditya Kumar Singh, Son of Chitranjan Kumar Singh, Resident of Village-
Aku Chak, Post-Rajdhani, Police Station-Saran, District-Saran.
25. Rakesh Kumar Tiwari, Son of Dinesh Kumar Tiwari, Resident of Village-
Batainiyan, Police Station-Vijaipur, District-Gopalganj.
... ...
Petitioner/s
Versus
1. The State of Bihar through its Principal Secretary, Department of Education,
Govt. of Bihar, Patna.
2. The Director, Secondary Education Department, Govt. of Bihar, Patna.
3. The District Magistrate, West Champaran at Bettiah.
4. The District Education Officer, West Champaran at Bettiah.
... ...
Respondent/s
======================================================
with
Civil Writ Jurisdiction Case No. 2390 of 2020
======================================================
1. Ishwardayal Prasad Son of Baleshwar Prasad, resident of village- Dariyapur
Prem, P.O.- Dariyapur Prem, Patna, Masaurhi, Bihar- 801110.
2. Narendra kumar singh, Son of Rambriksh Singh, resident of Dharaut, P.O.
and P.S. and Distt. - Jahanabad, Pin - 804405.
3. Vipul kumar, son of Baleshwar Prasad Singh, resident of village- Chunki
Math, P.O.- Shahar telpa, P.S.- shahar Telpa Distt.- Arwal Pin- 804419.
4. Prem PRatap, son of Balmukund Singh, resident of executive Hostel, river
side, Bharkunda, Dundua, Ramgarh, State- Jharkhand, Pin- 829135
5. Dhananjay Mishra, son of Rajendra Mishra, resident of village - Telpa, P.O.-
Nepa Fatehpur, P.S. - Tekari fatehpur, Distt.- Gaya, PIN- 824236.
6. Anil kumar Kashyap, resident of village - Nawhatta, P.O.- Nawhatta, P.s.-
Nawhatta Rohtas, Baulia, Bihar, Pin- 821304.
7. Harendra Kumar, Son of Arjun Singh, resident of village and P.O.-
Kazisaray, P.S.- Kako Dharahara, Distt- Jahanabad, Bihar, Pin- 804420.
8. Basant Kumar Sinha, Son of Baleshwar Prasad sinha, resident of Shripur,
P.O. and P.S.- Shripur, Distt.- Gaya Pin- 824233.
9. Md. Maqsood Alam, son of Md. Shabuddin, resident of village - 4 dhobri,
P.O. and P.S.-0 Dhobha, Distt- Bhojpur, Bihar, Pin- 802201.
10. Kamlesh Kumar Singh, S/O Sudama Singh, resident of Pardahi, P.O.-
Pangar, P.S. rafiganj, Distt Aurangabad, Bihar.
11. Manish Kumar, Son of Gopal Ram, resident of Yamuna Nagar near home
guard office, Aurangabad, Dist- Aurangabad. Pin - 824101.
12. Jyoti Kumari, wife of Mangal Panday, resident of village - Khshahallpur
landmark, P.O.- Belghat Balua, distt- Bhojpur, Pin - 802312.
13. Sushma Kumari, D/o- Ramashish Ram, resident of Gaya road, New Area,
Patna High Court CWJC No.23 of 2020 dt.13-04-2022
11/22
Bhakharuan more, P.O. and P.S.- Bhakharua, Distt- Aurangabad, Pin 824113.
14. Priyanka Kumari, D/o vishwanath Upadhyay, resident of Adarsh coloney,
near- Pir baba, Arrah, Bihar, Pin- 802301.
15. Kabita Kumari, W/o Venkatesh Sharma, resident of house no. 990 A block,
Tyagi Market (Near) Dhabua coloney, Faridabad, State- Haryana, Pin-
121001.
16. Jyoti Kumari bala, W/o Vywhar kumar, resident of village - Jethwar P.O. and
P.S.- Tetari, Distt- Bhojpur, Pin- 802201.
17. Shankar Kumar, Son of Bhuneshwar Prasad, resident of Pareya P.O.-
Choubey, Distt- Nawada, Pin- 805127.
18. Soni Kumari, D/o Krishna singh, resident of village - fakharpur, P.O. and
P.S. fakharpur, Distt.- Arwal, Pin- 804401.
19. Reema kumari, D/o Shyam Prasad Dwidi, resident of Sujatpur, P.O. and
P.S.- Sujatpur, Distt- Madhubani, Pin - 843319.
20. Ajit Kumar, son of Ram Naresh Baitha, resident of Mohalla- Koch, Distt-
P.O. and P.S.- Koch, Distt- Gaya, Pin - 824207.
21. Krishna Mohan Thakur, Son of Ram Ishwar Thakur, resident of ward no. 13
(Near- Thakurbari), Alipur Hatta, P.O.- Lipur Hatta, Distt- Vaishali, Pin
844506.
22. Kaushal Kishore, son of Dinesyh Prasad Singh, resident of ward no. -09, At
and P.O. and P.S.- Ghaushpur Ijar, Distt- Vaishali, Pin - 844102.
23. Ashok Kumar Ranjan @ Ashok Prasad Yadav, resident of village Nima, P.O.
- Elr Gahlour, Distt- Gaya, Pin - 823311.
24. Arbind Kumar, Son of Ganesh Mishra, resident of Satsang Nagar Jahanabad,
P.O. and P.S.- Jahanabad, Distt- Jahanabad, Pin- 804408.
25. Rajiv Ranjan, Son of Shiv Prasad, resident of village - Ram Kishun Bigha,
15, Ram Kishun Bigha, P.O. and P.S.- Khajuri, Distt- Arwal. Pin - 804419.
26. Satya narayan kumar, Son of Dwrika Yadav, resident of village - Guljar
Bigha, P.O.- Khajuri, P.s.- Karpi, Distt- Arwal. Pin - 804419.
27. Ajeet kumar singh, Son of Ram pravesh singh, resident of village -
Pashurampur, P.O.- Surangapur, P.s.- Jahanabad, Distt- Jahanbad, Pin-
804429.
28. Gaurav Kumar, Son of Deodeep Ram, resident of village - Mirzapur, P.O.
and P.S.- Ankuri, Distt- Aurangabad, Pin- 824203.
29. Krishnadeo Prasad, Son of Basudeo Prasad Yadav, resident of village -
Mohanpur, P.O.- bahadurpur, Rajulli, Distt- Nawada, Pin - 805125.
30. Ram Kripal Singh, Son of Suchit Singh, resident of village - Taraitha, P.S.-
Taraitha, P.s.- Rirtha, Distt- Kaimur (Bhabhua), Pin- 802132.
31. Kumari Pratibha Singh, W/o Kumar Vishwa Dipak, resident of village -
Pratappur, P.O. and P.S.- Pratappur, Distt- Bhojpur, Pin- 802161.
32. Kamlesh Kumar Tripathi, Son of Umakant Tripathi, resident of Mohalla-
Shahtri nagar, Gali No. - 03, At and P.O. and P.S.- Gaya, Distt- Gaya, Bihar,
Pin- 823001.
33. Asha Kumari, D/o - Dinesh Roy, resident of Ward no. -28, Lohiya Nagar,
Patna High Court CWJC No.23 of 2020 dt.13-04-2022
12/22
Panhans, Begusarai, Shahid Nagar, Bihar, Pin - 851218.
34. Sanjay Kumar, son of Jagadish Prasad, resident of village - Umrai bigha,
P.O.- Sharthua, P.S.- Mukdumpur, Distt- Jahanabad, Bihar.
... ...
Petitioner/s
Versus
1. The State of Bihar through the secretary, Education Department Govt. of
Bihar, Vikash Bhawan, Patna-1.
2. The Director Secondary Education, Govt. of Bihar, Vikash Bhawan, Patna-
1.
3. The Deputy Director Secondary Education education, Govt. of Bihar, Vikash
Bhawan, Patna- 1.
4. The District education Officer, Arwal.
5. The District Programme Officer, Secondary Education, Arwal.
... .
.. Respondent/s
======================================================
with
Civil Writ Jurisdiction Case No. 16483 of 2021
======================================================
Ajit Kumar Parsuram Mishra Resident of Village-Vishnupuri, P.O.-Buxar,
P.S.-Buxar Muffasil, District-Buxar.
... ..
. Petitioner/s
Versus
1. The State of Bihar through the Principal Secretary, Department of
Education, Bihar, Patna.
2. The Deputy Secretary,Department of Education, Bihar, Patna.
3. The Director, Middle Education, Bihar Patna.
4. The Deputy Director, Middle Education, Bihar Patna.
5. The District Education Officer, Rohtas at Sasaram, District-Rohtas.
6. The District Program Officer, Sasaram, District-Rohtas.
7. The Principal/Headmaster, Bapu Smirti Nagesh and High School, Saisad,
P.O. and P.S.-Dinara, District-Rohtas.
... ...
Respondent/s
======================================================
Appearance :
(In Civil Writ Jurisdiction Case No. 23 of 2020)
For the Petitioner/s : Mr.Vipin Kumar, Adv.
For the Respondent/s : Mr.Smt. Binita Singh (Sc28)
(In Civil Writ Jurisdiction Case No. 18156 of 2019)
For the Petitioner/s : Mr.Shama Sinha, Adv.
For the Respondent/s : Mr.Ashutosh Ranjan Paney (Aag15)
(In Civil Writ Jurisdiction Case No. 20384 of 2019)
For the Petitioner/s : Mr.Bipin Bihari Singh, Adv.,
Mr. Shyama Kant Singh, Adv.
Patna High Court CWJC No.23 of 2020 dt.13-04-2022
13/22
For the Respondent/s : Mr.Subhash Chandra Mishra (Sc16)
(In Civil Writ Jurisdiction Case No. 21774 of 2019)
For the Petitioner/s : Mrs. Ritika Rani, Adv.,
Mr. Ravindra Kumar Shukla, Adv.
For the Respondent/s : Mr.Smt.Shilpa Singh (Ga12)
(In Civil Writ Jurisdiction Case No. 22584 of 2019)
For the Petitioner/s : Mr.Shashi Bhushan Pandey, Adv.
For the Respondent/s : Mr.Jitendra Kr. Roy 1 (Sc13)
(In Civil Writ Jurisdiction Case No. 2390 of 2020)
For the Petitioner/s : Mr.Din Bandhu Mishra, Adv.
For the Respondent/s : Mr.Subhash Chandra Mishra (Sc16)
(In Civil Writ Jurisdiction Case No. 16483 of 2021)
For the Petitioner/s : Mr.Ganesh Prasad Singh, Adv.
For the Respondent/s : Mr.Lalit Kishore ( Ag )
======================================================
CORAM: HONOURABLE MR. JUSTICE SANJEEV PRAKASH
SHARMA
ORAL JUDGMENT
Date : 13-04-2022
Heard learned counsels appearing in the
respective writ petitions.
The facts which require to be noticed are
that the recruitment of Secondary/ Senior Secondary
Teachers in the State of Bihar are to be made under
the provisions of Bihar Zila Parishad Madhyamik and
Uchch Madhyamik Shikshak Niyojan Niyamawali,
2006 (Amended from time to time) and Bihar Nagar
Nikay Madhyamik and Uchch Madhyamik Shikshak
Niyojan Niyamawali, 2006 (Amended from time to
time).
On account of protracted litigation in this
Court, which travelled up to the Hon'ble Supreme
Court, the recruitment remained stalled and,
Patna High Court CWJC No.23 of 2020 dt.13-04-2022
14/22
therefore, a resolution was taken up by the State
Government on 25.01.2018 to take service of guest
teachers as alternate arrangements against the
vacant sanctioned posts in subjects of English,
Mathematics, Physics, Chemistry, Biology and
Botany.
The respective District Education Officers
were made as a competent authority to approve and
make available the services of guest teachers. On
24th July, 2018, the Additional Chief Secretary, who
was the Principal Secretary Education Department,
issued directions in respect of engaging guest
teachers to all the District Education Officer/ District
Programme Officer, directing them to complete the
process of engaging of guest teachers on the basis of
merit list prepared by them, latest by 05.08.2018.
For Districts of Sitamarhi and Araria, the cut off date
was fixed as 28th August, 2018. Instructions in this
regard were also circulated.
It was revealed later on that the engagement
of guest teachers had been done by the District
Education Officer even after cut off date. No prior
Patna High Court CWJC No.23 of 2020 dt.13-04-2022
15/22
permission for conducting an exercise after cut off
date from Additional Chief Secretary was obtained.
Resultantly some of the petitioners were appointed
on the basis of a second merit list, published on 16 th
August, 2018 and appointments were given to them
on 16.08.2018 and they were directed to join by
21.08.2018.
By the impugned order dated 09.09.2019, directions were issued to terminate the persons, who were so appointed after the cut off date namely 05.08.2018 and consequent order was passed on 28th of November, 2019, which is under challenge before this Court.
It is the case of the petitioners that rack discrimination has been done by the Department and only those, who were working as guest teachers in Districts of Bettiah, Aurangabad, Rohtas and Sasaram have been ear marked and their services were dispensed with, while in other Districts the guest teachers appointed after 5.08.2018 have been allowed to continue.
Patna High Court CWJC No.23 of 2020 dt.13-04-2022 16/22 This Court at the preliminary hearing vide order dated 17.04.2020, noticed that the petitioners' services have been terminated at the cost of students under going instructions in the Government run Educational Institutions. Further, it also noticed that the teachers had not been given any opportunity of hearing before passing of the order and therefore, proceeded to stay the operation of the impugned order.
In one of the writ petition filed, almost of similar nature, no interim order could be passed and, therefore, all the writ petitions have come before this Court along with the said writ petition for hearing.
Learned counsel appearing for the Department submits that as the cut off date had been fixed by the Principal Secretary Education to be 05.08.2018, no departure thereto could be done by the respective District Education Officer and a subsequent merit list could not have been published nor any appointments could have been given thereafter. The action, therefore, of terminating Patna High Court CWJC No.23 of 2020 dt.13-04-2022 17/22 services of such teachers cannot be said to be illegal or unjustified.
In case of C.W.J.C. No. 2390 of 2020 (Ishwardayal Prasad & Ors. Vs. The State of Bihar & Ors.), the learned counsel has pointed out that the petitioners were appointed prior to 05.08.2018 and therefore, there was no occasion to terminate their services. They have wrongly been included in the said list. Reply has been filed in the said case and the said fact has not been denied.
Learned counsels appearing in C.W.J.C. No. 23 of 2020 (Koushal Kishore Thakur & Ors. Vrs. The State of Bihar), submits that the petitioners were appointed in the year 2018 and have continued for more than one year and after one year of appointment and continuity in service, as ad-hoc guest teachers, their services could not have been dispensed with by a blanket order without giving them any opportunity of hearing.
Learned counsel in C.W.J.C. No. 18156 of 2019 (Arun Kumar Tiwary & Ors. Vs. The State of Bihar & Ors.), submits that there was a panel Patna High Court CWJC No.23 of 2020 dt.13-04-2022 18/22 prepared and while the first merit list was published prior to 05.08.2018, the second merit list was also from the same panel, which was existing prior to 05.08.2018 and, therefore, it cannot be said that a separate selection process was conducted after 05.08.2018. Further, it is submitted that the appointments are on ad-hoc basis and their services were already utilized for a period of one year and ought to have been continued till regularly selected persons are available.
Learned counsel appearing in C.W.J.C. No. 21774 of 2019 (Madhuri Kumari & Ors. Vrs. The State of Bihar & Ors.), submits that the petitioners have been subjected to discrimination apart from adopting the arguments taken at bar, she submits that a pick and choose method cannot be adopted for terminating teachers, who are similarly situated. In almost all the cases, the situation is alike and it is the second merit list prepared from the panel, which was operated upon. Merely because, prior sanction was not taken from the Principal Secretary, services could not have been dispensed with as admittedly Patna High Court CWJC No.23 of 2020 dt.13-04-2022 19/22 their services were required and the purpose of appointment of guest teachers remain.
I have considered the submissions, so far as C.W.J.C. No. 2390 of 2020 (Ishwardayal Prasad & Ors. Vrs. The State of Bihar & Ors.) is concerned, since the petitioners were appointed prior to 05.08.2018. In view of the affidavit filed by the Chief Secretary, which is on record, in case of C.W.J.C. No. 23 of 2020 (Koushal Kishore Thakur & Ors. Vs. The State of Bihar & Ors.), the petitioners services could not have been dispensed with as the appointments were treated as regular prior to 05.08.2018 and the sanction was given by the Principal Secretary.
The writ petition, therefore, deserves to be allowed. The order of termination dated 28.10.2019 is quashed and set aside.
The Petitioners would be entitled to all the consequential benefits and continuing of service.
As regards, C.W.J.C. No. 23 of 2020, C.W.J.C. No. 18156 of 2019, C.W.J.C. No. 20384 of 2019, C.W.J.C. No. 21774 of 2019, C.W.J.C. No. 22584 of 2019, C.W.J.C. No. 2390 of 2020 and C.W.J.C. No. Patna High Court CWJC No.23 of 2020 dt.13-04-2022 20/22 16483 of 2021 are concerned, this Court finds that all the petitioners, who have been appointed prior to 05.08.2018, will be treated as having been appointed on regular basis and their services will be continued. Termination order passed in respect of them shall be treated as quashed and set aside with all consequential benefits as passed in C.W.J.C. No. 2390 of 2020 (Ishwardayal Prasad & Ors. Vs. The State of Bihar & Ors.) (supra).
As regards, the teachers, who have been appointed after 05.08.2018 are concerned, it is noticed that in few of the Districts the teachers have been allowed to continue, while in some other Districts their services were dispensed with after a period of having works for more than one year.
Their services were required and the very appointment was with the purpose to provide education to the students in a situation where regular appointments could not be made. The power of appointment was given to the District Education Officer. The only objection which has come forth from the Department is of violation of the order passed Patna High Court CWJC No.23 of 2020 dt.13-04-2022 21/22 by the Principal Secretary in not taking prior sanction from him by the District Education Officer. It is not a case where their appointments have been made by a back door entry or without following due process of law. At best the appointment can be said to be irregular and post facto sanction could have been always taken from the Principal Secretary for continuing them. No action has been taken against the District Education Officer.
This Court while passing the interim order in their favour has also observed that principles of natural justice were required to be followed which have admittedly not been followed. The principle of Audi alterem partem has been violated and any action taken contrary to the same taking away a vested right of an employee affecting his lief would have to be treated as void ab initio. Hence, the impugned action is un-sustainable in law.
In view thereof, these writ petitions deserve to be allowed. The petitioners would be entitled to reinstatement and continuity of service. As interim order has already been passed in their favour, they Patna High Court CWJC No.23 of 2020 dt.13-04-2022 22/22 shall be allowed to continue till regularly selected candidates are made available against the said post.
The interim order passed by this Court is made absolute in the aforesaid terms. All the writ petitions are allowed. Cost made easy.
(Sanjeev Prakash Sharma, J) pravinkumar/-
AFR/NAFR CAV DATE Uploading Date Transmission Date