Patna High Court - Orders
Subodh Kumar vs The State Of Bihar & Ors on 8 May, 2014
Author: Mihir Kumar Jha
Bench: Mihir Kumar Jha
IN THE HIGH COURT OF JUDICATURE AT PATNA
Civil Writ Jurisdiction Case No.13470 of 2013
======================================================
Vijay Kumar Son Of Late Bhawani Prasad Sinha Resident Of Mohallah-
Ashiana Phase I, Police Station- Rajeev Nagar, Dist.- Patna
.... .... Petitioner
Versus
1. The State Of Bihar
2. The Principal Secretary, Health Department And Medical Education,
Government Of Bihar, Patna
3. The Additional Secretary, Health Department And Medical Education,
Government Of Bihar, Patna
4. The Principal, Patna Medical College And Hospital, Patna
.... .... Respondents
======================================================
with
Civil Writ Jurisdiction Case No.15916 of 2013
======================================================
Subodh Kumar Son Of Late Baldeo Prasad Resident Of Mohalla Sheikhpura
Bagicha, P.O.- B.V College, P.S. Shastrinagar, District Patna
.... .... Petitioner
Versus
1. The State Of Bihar
2. The Principal Secretary, Health Services, Govt. Of Bihar, Patna
3. The Additional Secretary, Health Services, Govt. Of Bihar, Patna
4. The Principal, Nalanda Medical College Hospital, Patna
5. Dr. S.K.Karn, Associate Prof. Anatomy, D.M.C.H., Darbhanga
6. Dr. Binod Kumar, Associate Prof. Anatomy, S.K.M.College,
Muzaffarpur
7. Dr. Ashok Kumar Singh, Associate Prof., Anatomy, Vardhaman Medical
Institute, Pawapuri, Nalanda
.... .... Respondents
======================================================
with
Civil Writ Jurisdiction Case No.23812 of 2013
======================================================
Dr. Lalit Kumar Son Of Late Shatrughan Singh Professor, Department Of
Radiology, Vardhman Institute Of Medical Science, Pawapuri Nalanda,
Resident Of Mohalla Road No. 2, Rajendra Nagar, P.S. Kadam Kuan,
District Patna
.... .... Petitioner
Versus
1. The State Of Bihar Through The Principal Secretary, Department Of
Health, Bihar, Patna
2. The Principal Secretary, Department Of Health, Govt. Of Bihar, New
Secretariat, Patna
3. Officer-On-Special Duty, Health Department, Govt. Of Bihar, Patna
4. Section Officer, Section 17 Of Medical Education, Health Department,
Govt. Of Bihar, Patna
.... .... Respondents
======================================================
2
Appearance :
(In CWJC No.13470 of 2013)
For the Petitioner/s : Mr. Prabhas Dwivedi, Adv.
For the Respondent/s : Mr. Dinbandhu Singh, G.P.9
Mr. Rana B.N.Singh, AC to GP9
(In CWJC No.15916 of 2013)
For the Petitioner/s : Mr. Bipin Bihari Singh, Adv.
Dr. Maya Nand Jha, Adv.
For the State : Mr. Awanish Nandan Sinha. G.P.11
Mr. Shukhankar Sharma, AC to GP11
For respondent no.5 : Mr. Ashok Kumar Sinha, Adv.
For respondent no.6 : Mr. Vikas Kumar, Adv.
(In CWJC No.23812 of 2013)
For the Petitioner/s : Mr. Ajit Kumar, Adv.
Mr. Krishna Murari Raut, Adv.
For the Respondent/s : Mr. Madhukar Krishna Sinha, SCI
Mr. Sanjeev Kumar, AC to SCI
======================================================
CORAM: HONOURABLE MR. JUSTICE MIHIR KUMAR JHA
CAV ORDER
16-05-2014 Heard learned counsel for the parties.
2. All these three writ applications have something in
common and something different but its nucleus is the concern of
the State Government to fill up teaching posts in the newly
established Government Medical Colleges at Bettiah and
Pawapuri. The impugned orders/ action, therefore, in all these writ
applications, in first two of them relating to transfer of the
petitioners to the aforementioned Govt. Medical College, Bettiah
and in the third writ petition refusing voluntary retirement to the
petitioner on the ground that his services were required to be
utilized for Govt. Medical College, Pawapuri, have become the
bone of contention between the parties.
3
3. Before this Court would advert to the aforementioned
issue it would be, thus, necessary to have a glance over the facts in
these three cases.
C.W.J.C.No. 13470/2013
4. In this case the sole petitioner has assailed his order of
transfer dated 7.7.2013, whereby and whereunder he has been
sought to be transferred on the post of Associate Professor in the
Department of Orthopedics from Patna Medical College and
Hospital, Patna (PMCH) to Govt. Medical College, Bettiah. The
case of the petitioner herein is that he holds the substantive post of
Assistant Professor in the Department of Orthopedics which has a
combined cadre for all the Govt. Medical Colleges and in the last
final gradation list dated 8.7.2008 he was placed at serial no.20 out
of total 33 Assistant Professors. According to the petitioner, he
was assigned the duty of the higher post of Associate Professor
under the decision of the State Government dated 11.5.2009 when
the State Government had made a number of postings in different
Medical Colleges either by transferring incumbents on the equal
post held by them or by giving them the higher post, such as
Associate Professor or Professor by way of current charge
arrangement and in this exercise in the Department of Orthopedics
eight Assistant Professors including the petitioner were also
4
posted as Associate Professor on the current charge basis.
5. The petitioner, who was working as an Assistant
Professor in the Department of Orthopedics in P.M.C.H. was also
posted as Associate Professor in the same department in PMCH.
According to the petitioner, this was done strictly as per seniority
position in the gradation list and all the eight Assistant Professors,
five of them being senior to the petitioner as also two of them
being junior to the petitioner, were posted in the same Medical
College where they were earlier working as Assistant Professors.
It is, however, the case of the petitioner that all of a sudden by the
impugned order he has been transferred as Associate Professor
from PMCH to Govt. Medical College, Bettiah even while
continuing the same current charge arrangement which, according
to him, is illegal as also discriminatory in nature.
6. When this case was heard on 18.7.2011 this Court
while directing the respondents to file the counter affidavit as also
refusing to pass any interim order on account of apprehended de-
recognition of the Govt. Medical College, Bettiah by the Medical
Council of India had noted the submission of the learned counsel
for the petitioner for ensuring that the counter affidavit filed by the
respondents would definitely answer the main issue. The order of
this Court dated 18.7.2011 reads as follows:
" Heard learned counsel for the parties.
5
Assailing the impugned order of transfer, learned
counsel submits that the petitioner was earlier promoted
and posted in Patna Medical College Hospital as an
Associate Professor on the basis of his merit cum choice
but now he is being edged out on a consideration that his
services is required in the newly established Medical
College at Bettiah. He has explained that in normal
circumstances either the senior most Associate Professor
of Patna Medical College Hospital of the Department of
Orthopaedics or the Junior most person could have gone
to Bettiah but the petitioner fails to understand on what
basis he has been selected which eventually may deprive
him being posted in the Patna Medical College Hospital
after his promotion on the post of Professor.
Learned counsel for the State prays for and is allowed
four weeks time to file counter affidavit.
List this case accordingly after four weeks at the top
under heading Admission-i.
It is however made clear that as this Court has not
stayed the impugned order of transfer of the petitioner to
Bettiah Medical College, his joining over there will be
without prejudice to his right of being reverted back to
PMCH in the event of his success in this writ petition."
7. The respondents, however, started delaying the matter
and did not file the counter affidavit as a result whereof this Court
had passed another order on 11.9.2013 which again is quoted
hereinbelow:
" Heard learned counsel for the parties.
While learned counsel for the State has made a
6
prayer for adjournment of this case to enable him to
file counter affidavit, learned counsel for the petitioner
complains that despite the petitioner complying the
order of this Court by relinquishing the charge from
PMCH on 18.7.2013 as also joining at Bettiah on
22.7.2013, neither his joining has been accepted nor he has been paid salary at Bettiah.
Having regard to the fact that the order of this Court dated 18.7.2013 requiring the learned counsel for the State to file counter affidavit has not been complied and the learned counsel for the State has submitted that despite letters written to the Principal Secretary and Additional Secretary of the Health Department in addition to Principal of Patna Medical College, no instruction has been received by him till date. In that view of the matter, this Court would direct for personal appearance of the Principal Secretary as well as Additional Secretary of the Health Department on 23.9.2013 if the counter affidavit is not filed till that date.
Put up this case on 23.9.2013 at the top of the list as a first case.
In the meantime, the concerned authority of the Health Department must ensure that the salary of the petitioner is paid from the date of his joining at Bettiah within a period of seven days of the receipt/ production of a copy of this order."
8. Subsequently, a counter affidavit was filed in which the respondents took a plea that in the matter of transfer and 7 posting of the teachers in Medical Colleges there is no seniority cum choice policy and in fact merit cum choice policy is available only at the time of initial appointment and not during the midway of service. Reliance in this connection in the counter affidavit was placed on the Full Bench of this Court in the case of Sushma Pandey vs. the State of Bihar & ors., reported in 2006(1) PLJR
737. To that extent it would be also necessary to reproduce paragraph 8 of the counter affidavit which reads as follows:
"8. That it is further humbly submitted that there is no seniority cum choice policy for transfer/ posting. Merit cum choice policy is available only at the time of initial appointment and not during the midway of service as has been clearly held by the Full Bench of this Hon‟ble Court in the case of Sushma Pandey vs. the State of Bihar & ors. as reported in 2006(1) PLJR 737."
9. Let it be noted that in paragraphs no. 9 and 10 of the counter affidavit a justification was also given for transfer of the petitioner to Govt. Medical College, Bettiah by highlighting that it was in order to comply the requirement of Medical Council of India for allowing the teaching in Govt. Medical College, Bettiah that the transfer of the petitioner and other teachers were made to Govt. Medical College, Bettiah and that when such transfer orders were issued on 7.7.2013 the Medical Council of India had given permission on 15.7.2013 for starting teaching work in the Govt. 8 Medical College, Bettiah.
10. This Court, however, upon perusal of the counter affidavit and hearing the parties as also after examining the ratio of the case of Sushma Pandey (supra) had found the plea of the respondents to be not tenable in the eye of law and thus, another opportunity was given to the respondents by an order dated 25.9.2013 to explain the issues raised by the petitioner as with regard to seniority and is being subjected to transfer on pick and choose basis. To that extent it would be relevant to quote the order of this Court dated 25.9.2013 which reads as follows:
" Heard learned counsel for the parties. Having regard to the stand taken by the respondents in their counter affidavit as also reliance on paragraph 41 of the judgment of the Full Bench in the case of Dr. (Mrs.) Shushma Pandey vs. the State of Bihar & ors., reported in 2006(1) PLJR 737, this Court would give an additional indulgence to the learned counsel for the petitioner to file a clear supplementary affidavit as to how many persons are working on their substantive post of Assistant Professors and amongst them how many have been given the current charge of the post of Associate Professor. The petitioner should, therefore, append a list of all the working Assistant Professors/Associate Professors of PMCH with their respective date of posting strictly as per final seniority list, as contained in Annexure 1, dated 8.7.2008. Put up this case on next Monday (30.9.2013), as 9 prayed for, within 1-5 cases."
11. Let it be noted that no supplementary counter affidavit was filed even after expiry of four weeks and therefore, further indulgence was given to the respondents to file their supplementary counter affidavit by an order dated 23.10.2013 and the supplementary counter affidavit ultimately was filed on 13.12.2013, whereafter the parties were heard and the order in this case was reserved on 17.12.2013.
12. Before this Court would record about further development which had taken place in course of hearing of the first writ application, C.W.J.C.No. 13470/2013, it would be necessary to record here the facts relating to second case, C.W.J.C.No. 15916/2013.
C.W.J.C.No. 15916/2013
13. In this writ application though the sole petitioner has assailed his order of transfer and posting on the post of Associate Professor in the Department of Anatomy dated 3.7.2013, whereby and whereunder he has been posted as Associate Professor upon his promotion from the post of Assistant Professor in Nalanda Medical College and Hospital, Patna (NMCH) to Govt. Medical College, Bettiah. According to the petitioner of this case, he too was holding the substantive post of Assistant Professor in NMCH and on 8.3.2010 he was assigned the work and duty of Associate 10 Professor in NMCH when nine teachers in all working in NMCH were given the current charge of the post of Professor/ Associate Professor in order to remove deficiency as pointed out by the Indian Medical Council in course of its inspection for starting the post Graduate teaching in NMCH. It is the further case of the petitioner that on 3.7.2013 he was given regular promotion on the post of Associate Professor in the Department of Anatomy but surprisingly when he was neither senior most or junior most in the combined cadre of Associate Professor in the Department of Anatomy, inasmuch as by the same notification dated 3.7.2013 three of his juniors i.e. respondents no. 5, 6 and 7 were also promoted to the post of Associate Professor but they were allowed to be continued at their previous place of posting where they were holding the current charge post of Associate Professor and it was only the petitioner who by way of pick and choose was shifted to Govt. Medical College, Bettiah. According to this petitioner, in the final gradation list of combined cadre of the Department of Anatomy in all the Medical Colleges while the petitioner was at serial no.25 respondents no. 5, 6 and 7 were at serial nos. 26, 27 and 28 and yet without following the policy of transfer of teachers in Medical Colleges on the principle of merit cum seniority he was singled out for a discriminatory treatment. 11
14. This writ application was filed on 16.8.2013 and in which the respondents, who were directed to file counter affidavit by an order dated 28.8.2013 within a period of two weeks, had ultimately filed such counter affidavit on 22.1.2014. What is more interesting to be noted here is that while justifying the transfer and posting of the petitioner in this case a plea has been put forward that since the petitioner was the junior to another Associate Professor promoted and posted at NMCH he was sought to be transferred to Govt. Medical College, Bettiah. To that extent it would be relevant to quote paragraph no.9 of the counter affidavit filed in this case, which reads as follows:
"9. That it is being further humbly submitted that out of the aforesaid 6 (six) recommended Assistant Professors for promotion to the post of Associate Professor, Anatomy, two of them namely Dr. Arun Prasad Singh (Gradation serial number-24) and the petitioner (Gradation serial no.-25) were working at the NMCH, Patna and therefore, in the interest of work as well as in the exigency and urgency of posting of Associate Professor, Anatomy at Govt. Medical College, Bettiah, the petitioner who happens to be junior to the said Arun Prasad Singh, was posted at the Govt. Medical College, Bettiah as Associate Professor, Anatomy in view of the minimum displacement criteria. Therefore, there is no illegality in the impugned order and posting of the petitioner at the Govt. Medical College, Bettiah in view 12 of the totality of the circumstances."
15. As this plea of the respondents regarding justification of the petitioner posting at Govt. Medical College, Bettiah on the post of Associate Professor in the Department of Anatomy was contested by the learned counsel for the petitioner by filing a supplementary affidavit bringing on record the fact regarding respondents no. 5, 6 and 7 being junior in the combined cadre of the Department of Anatomy, his prayer made for their being made as a party to this writ application was allowed by an order dated 23.1.2014 which for the sake of clarity and convenience is quoted hereinbelow:
" Heard learned counsel for the parties. Learned counsel for the petitioner prays for and is allowed to implead Dr. S.K.Karn, Dr. Vinod Kumar and Dr. Ashok Kumar Singh as respondent nos. 5, 6 and 7 to this writ application.
Having regard to both the Rules and the Policy of the Government in the Department of Health of giving promotion on the principle of seniority cum choice Dr. Maya Nanda Jha, learned counsel for the petitioner has submitted that while it may be true that the petitioner was the junior most Assistant Professor at Nalanda Medical College and Hospital (NMCH), who had got promoted and was denied the promotional post of Associate Professor at NMCH on account of two Associate Professors already working over there, despite one vacancy still remaining unfilled at NMCH, the said 13 principle has not been followed while giving promotion and filling up the promotional post of Associate Professor in Darbhanga Medical College and Hospital (DMCH) and S.K.Medical College, Muzaffarpur (S.K.M.C.H.) inasmuch as the persons, junior to the petitioner, such as Dr. S.K.Karn and Dr. Vinod Kumar, have been sought to be retained in their own Medical Colleges at Darbhanga where they were working as an Assistant Professor.
Learned counsel for the State on the other hand has tried to defend the Government decision by taking a plea that Bettiah Medical College is a new Medical College of the State Government and there was infact requirement for filling up the teaching posts in absence whereof its recognition could have been cancelled by the Medical Council of India (M.C.I.). He has, however, failed to satisfy this Court from the averments made in the counter affidavit as to why such posting at Bettiah could not have been given to juniors to the petitioner namely Dr. S.K.Karn and Dr. Vinod Kumar, who were retained at D.M.C.H. and S.K.M.C.H. In such a situation, learned counsel for the State prays for and is allowed four weeks time to file supplementary counter affidavit explaining the aforesaid aspect. In view of the fact that any order that may be passed by this Court after examining the supplementary counter affidavit to be filed by the officials respondents, may also adversely affect the newly added respondent nos. 5, 6 and 7 let notices to the respondent nos. 5, 6 and 7 be also issued both under ordinary process as well as 14 registered cove r with A/D for which requisites etc. must be filed within a period of one week from today, failing which this writ application as against the concerned respondents, shall stand rejected without further reference to a Bench.
Additionally, Mr. Jha will serve three copies of the writ application on the learned counsel for the State which then will be served on respondent nos. 5, 6 and 7 through the Deputy Secretary, Health Department, author of the impugned notification, who will be also under obligation to file an affidavit showing service of such notice on respondent nos. 5, 6 and 7 within a period of two weeks from the date of receipt of copies of the writ application by him from the learned counsel for the State.
Put up this case after four weeks under the same heading."
16. Let it be noted that though respondents no. 5, 6 and 7 have been served the notice as per affidavit filed by the officials of the Health Department and the report of the Registry of this Court, a counter affidavit has been filed only on behalf of respondent no.6. No supplementary counter affidavit has, however, been filed on behalf of the officials respondents.
17. It is significant to note here that at this stage this Court had also been hearing C.W.J.C.No. 15916/2013 and when in that case a counter affidavit was filed on 22.1.2014 taking exactly opposite stand and justifying the transfer of the petitioner of the 15 second case on the ground of his being junior, that hearing of the first case was resumed after placing the case under the heading „to be mentioned‟ on 17.2.2014 and the respondents were directed to produce the relevant file by an order dated 17.2.2014. Let it be noted that in the meantime as certain developments had taken place which had given the petitioner further material to establish the allegation of discrimination in the matter of transfer of the teachers to Govt. Medical College, Bettiah, prayer of the learned counsel for the petitioner was also allowed to file a supplementary affidavit and a direction was given to the learned counsel for the State that apart from producing the relevant file a supplementary counter affidavit should also be filed with regard to that plea of discrimination.
18. Pursuant thereto both the cases i.e. C.W.J.C.No. 13470/2013 and C.W.J.C.No. 15916/2013 were heard together on 26.3.2014 and the prayer of the learned counsel for the State to file supplementary counter affidavit was allowed. This Court on 26.3.2014 had passed the following order:
"When both these cases have been taken up for further hearing, learned counsel for the State, having appreciated the issue involved in these two writ applications, seeks time and is directed to file a supplementary counter affidavit on behalf of the Principal Secretary of the Health Department stating 16 clearly as to how the Government has decided to make transfer and posting for filling up the post of teaching posts in the newly established medical colleges from amongst the teachers already working in other old existing medical colleges posted there on the basis of their merit cum choice.
Put up both these cases again under the same heading on Friday i.e. 28th March, 2014.
Let a copy of this order be given to the learned standing Counsel Mr. Dinbandhu Singh, GP9."
19. It is only after the matter was further heard on 28.3.2014 and 4.4.2014 whereafter the orders were reserved.
C.W.J.C. No. 23812 of 2013
20. The inception of this third case in fact was also made during the pendency of these two writ petitions which was filed on 28.11.2013 by Dr. Lalit Kumar, the petitioner of third case, C.W.J.C.No. 23812/2013. It would, thus, be relevant to also have the facts of the third case, C.W.J.C.No. 23812/2013.
21. In this case the petitioner, a Professor in the Department of Radiology in Vardhman Institute of Medical Science, Pawapuri, Nalanda, a Government Medical College, has assailed an order of the State Government dated 24.9.2013, whereby and whereunder the prayer of the petitioner for his voluntary retirement has been refused. The petitioner has, therefore, prayed a consequential prayer that upon quashing of the 17 impugned order dated 24.9.2013 he should be allowed to avail the benefit of voluntary retirement as prescribed under Rule 74 of the Bihar Service Code.
22. The facts are very short and simple that while the petitioner was working as an Assistant Professor in the Department of Radiology in PMCH, he had been posted as a Professor in Pawapuri Govt. Medical College on current charge basis but then he did not want to continue in Government service and had filed an application on 21.6.2012 for voluntary retirement on the ground that he had completed 58 years of age as also more than 30 years of his Government service and as such, his prayer for voluntary retirement in terms of Rule 74 of the Bihar Service Code should be accepted with effect from 1.10.2012. His such application was, however, rejected by the State Government on 24.9.2013 on the ground that there was dearth of teachers in Medical Colleges.
23. As a matter of fact when this case came to be heard on 7.4.2014 the respondents who despite expiry of a period of more than four months had not filed counter affidavit, were given an indulgence to file their counter affidavit by an order dated 7.4.2014, relevant portion whereof reads as follows:
" Heard learned counsel for the parties. Having regard to the impugned order passed by the 18 Health Department refusing voluntary retirement of the petitioner, prima facie against the spirit of Rule 74 of the Bihar Service Code, this Court would direct the Principal Secretary of the Health Department to file counter affidavit, explaining as to how the State Government intends to manage the cadre of teachers of newly established medical colleges specially when he has gone on record in CWJC No. 13470 of 2013 and CWJC No. 15916 of 2013 that the State Government can keep on transferring the teachers of the medical colleges, initially selected and allocated posting in one particular medical college on the basis of merit cum choice as per the Government policy. In other words, the Principal Secretary, Health Department, will clarify the stand of the Government with regard to refusal of voluntary retirement to the petitioner and its impact on the present policy of transfer and posting of teachers in the newly established medical colleges.
Put up this case after two weeks on 23.4.2014 at the top of the list as a tied up case."
24. Let it be noted that the stand taken in this case had a direct impact on the stand taken by the respondents in the first two writ petitions, inasmuch as the State Government was all along taking the plea of administrative exigencies for managing its newly established Medical Colleges at Bettiah and Pawapuri and its recognition by the Medical Council of India.
25. The counter affidavit which has been filed in this 19 case on 25.4.2014 does not answer the query in the order of this Court dated 7.4.2014 and on the other hand, justification was given for not allowing the voluntary retirement of the petitioner in paragraphs no. 6 to 10 which reads as follows:
"6. That at the outset it is humbly submitted that it may be true that petitioner is otherwise eligible for grant of voluntary retirement but, his prayer for the same has been refused in exceptional circumstances and also in the large public interest of the State because there is serious paucity of Medical Teachers in the Govt. Medical Colleges.
7. That it may not be out of place to mention here that the Vardhman Institute of Medical Science, Pawapuri was granted approval for taking admission of 100 students in the MBBS course in the session 2013-14 by the MCI and for obtaining aforesaid approval the Health Dept. Govt. of Bihar had made a lot of effort including reducing the deficiency of faculty.
8. That it is further humbly submitted that the inspection by the MCI for renewal of the aforesaid approval of the Vardhman Institute of Medical Science, Pawapuri, Nalanda was due this year i.e. 2014 and that time also the fulfillment of the norms of adequate faculty is an important condition for further extension of the said approval and therefore, under such circumstances if the prayer of the petitioner for his voluntary retirement is accepted then it would result in shortage of faculty which may cause obstacle in the renewal of the Vardhman Institute of Medical Science, Pawapuri, 20 Nalanda.
9. That it is important to submit here that the Principal, Vardhman Institute of Medical Sciences, Pawapuri, Nalanda vide his memo no. 244 dated 19.3.2014 has informed that due to inspection of the MCI, petitioner and other medical teachers were directed to present on the proposed date of inspection but, petitioner and some other medical teachers knowingly, did not appear till 6.00 P.M. on the fixed date i.e. 10.3.2014 and 11.3.2014.
10. That it is further humbly submitted that due to dereliction of duty by the petitioner and other medical teachers, the Health Dept. Govt. of Bihar is contemplating to take disciplinary action against the erring medical teachers."
26. Having thus set out the background fact of these three cases this Court before going into the issues involved therein can only say that there is a complete anarchy in the Health Department and anyone who dares to question the arbitrary and illegal decision of the Health Department of the State Government is treated as enemy. It is all more unfortunate that inconsistent and contradictory pleas in the same matter is being taken before this Court by the same set of officials of Health Department of the State Government.
27. In the first case relating to transfer of the petitioner Dr. Vijay Kumar from the post of Associate Professor from PMCH to the Government Medical College, Bettiah the respondents have taken a categorical plea that the seniority is no criteria for transfer and posting of a teacher in Medical College but in the second case of Dr. Subodh Kumar, Associate Professor 21 for his posting from N.M.C.H. to Bettiah Medical College the same respondents do not lose a single breath in filing an affidavit that the transfer of the petitioner of the second case in the Department of Anatomy from NMCH to Government Medical College, Bettiah was made because he was the junior to other teachers working in NMCH. What is still more unfortunate is that repeated judicial pronouncement of this Court which had remained unchallenged and in fact had acquired finality are being disregarded by the authorities of the Health Department.
28. Let it be noted that the Full Bench of this Court in the case of Dr. Shushma Pandey (supra) in no unequivocal terms has laid down that the principal of merit cum choice in posting of the teachers in Medical College was subsisting and has not been abrogated. To that extent it would be relevant to quote paragraph no.13 of the judgment of the Full Bench in the case of Shushma (supra) containing questions and its answers in paragraphs no. 29, 31, 38 and 44 which are quoted hereinbelow:
"13. In view of aforesaid following questions fall for our determination:-
(i) Whether the State Government has framed policy of merit cum choice for posting of teachers in Medical Colleges?
(ii) Whether the policy of merit cum choice for posting subsists and not superseded later on?
(iii) Whether the policy of merit cum choice, if 22 existed, continued after coming into force of Bihar Medical Education Services Cadre and Recruitment of Cadre Posts Rules, 1997?
(iv) Whether the policy of merit cum choice, if existing, can be enforced by issuance of an appropriate writ?
29. In view of the discussion aforesaid, the first question posed at the outset is answered in affirmative and it is held that there exits the policy of merit cum choice in posting of teachers of Medical Education Cadre in Medical Colleges.
31. Accordingly, answer to the second question set out at the outset is answered in the negative and it is held that policy of merit cum choice has not been superseded either directly or by implication by any subsequent decision.
38. The analysis aforesaid leads me to conclude that the principle of merit cum choice in posting has not been abrogated by the Rules and answer to question no.3 at the outset is rendered in affirmative and it is held that existing policy of merit cum choice continues after coming into force of the Bihar Medical Education Services Cadre and Recruitment of Cadres Posts Rule, 1997.
44. To conclude, the answer to question no.(iv) set out at the outset is rendered in affirmative and it is held that the policy of merit cum choice can be enforced by issuance of a writ in the nature of mandamus."
29. What really has perturbed and in fact shocked this 23 Court is that even after the judgment of the Full Bench in the case of Dr. Shushma Pandey (supra) when the same plea was raised by the Health Department in the case of Dr. Devi Dutta Gupta & ors. vs. the State of Bihar & ors., reported in 2008(3) PLJR 535 and was answered in negative, the respondents have not as yet been able to reconcile with the facts that their such plea has been rejected. In this regard it would be useful to refer to paragraphs no. 5, 6 and 7 of the judgment of the learned Single Judge in the case of Dr. Devi Dutta Gupta (supra), wherein it has been held as follows:
"5. The matters have therefore been heard afresh. While the present matters were thus pending before this Court, both the issues falling for consideration have been authoritatively decided by a Full Bench of this Court dated 21.2.1006, reported in 2006(1) PLJR 737 (Dr. Mrs. Sushma Pandey vs. the State of Bihar & anr.) and analogous cases.
6. Learned counsel for the private respondent no.4in C.W.J.C.Nos. 14012/03 and 14197 of 2003 sought to persuade this Court that the principles of merit cum choice to be followed as laid down by the Full Bench were applicably only at the stage of initial posting after appointment and did not cover transfers and postings made after such initial appointment. This Court does not concur with the same.
7. A judgment is an authority for what it decides and not what may be interpreted on it by extracting lines from 24 passages, torn out of context. That the principle of merit cum choice shall apply not only at the time of initial appointment but even subsequent transfer and posting stands authoritatively decided by the Full Bench. There is no occasion for this Court to dwell upon the same."
30. As a matter of fact if the transfer of the teachers, who are initially given their choice of posting as per their merit, is disturbed in the midstream, the very object of the policy would be frustrated. Let it be noted that this policy has been continued for a long time and in fact all the teachers in respect of Medical Colleges have been finding it very difficult to function on their respective post on account of this threat of transfer in the midstream. No one can question the power of the employer to transfer but then such power has to be exercised in an uniform and rational manner. In fact barring administrative exigency or indiscipline there may not be many cases which would justify for transfer and posting from one medical college to another. Such administrative exigency may be on account of promotion and moment the question of promotion will come out and if there would not be vacancy on the higher post, he in order to earn promotion is definitely to move out from that place. That itself becomes a case of merit cum seniority.
31. The second situation may be that the transfer has to be made while the promotions have not been given as yet. In such 25 a situation when the current charge arrangement is also being made strictly as per seniority there would be no difficulty in allowing that person to remain at that very place if the vacancy on the higher post on which such current charge arrangement is made is there.
32. The third situation can be that if a person has rendered himself unfit even after being posted at a particular medical college on account of his being indisciplined or having committed misconduct he would automatically gives up his right to continue on the post that he was given on the basis of merit cum seniority.
33. The last situation which this Court can envisage is when a new post in the cadre is created in new Medical Colleges. In such case if the Government needs the senior most person in the cadre for establishing that College for its becoming viable and functional either the senior most of the cadre have to be sent or in alternative the junior most of the cadre who will have to move to the new Medical College. There cannot be a pick and choose of disturbing a teacher who was earlier given his posting on the basis of principle of merit cum seniority.
34. In the present case, however, there has been no rational policy and as because of this the petitioner of third case, 26 who was earlier working as an Assistant Professor in the Department of Radiology in PMCH on being sent to Pawapuri Govt. Medical College has sought voluntary retirement even when he has been left with almost 6 years of service inasmuch as the age of retirement in Medical College is 65 years. The treatment being meted out to the petitioner to two cases may also infact follow the same result.
35. Let it be noted that the petitioner of the first case on the basis of his seniority cum merit was not only posted in the Department of Orthopedics in PMCH both as Assistant Professor but also as an Associate Professor under current charge arrangement. This current charge arrangement has continued for a period of five years and yet his case of promotion alongwith others have not been finalized. As is known in the current charge arrangement one does not get the rank and pay scale of the promotional post. A period of five years of career of the petitioner of the first case has been wasted and yet he has been given a marching order from Patna to Bettiah despite the fact that he is neither the senior most cadre nor the junior most in the cadre. He had never asked for being made as an Associate Professor on current charge in the Government Medical College, Bettiah. If the Government Medical College, Bettiah came in existence after the 27 petitioner was made as Associate Professor in the Department of Orthopedics it was the junior most of the cadre of the Assistant Professor working as an Associate Professor who had to be moved out to the newly created post of Associate Professor in Government Medical College, Bettiah. This Court fails to understand as to on what basis and what rational the petitioner of the first case was selected and posted as Associate Professor in Government Medical College, Bettiah.
36. It was for this purpose and when the respondents had not only taken a contradictory stand in their counter affidavit in the first two cases i.e. the case of Dr. Vijay Kumar and Dr. Subodh Kumar as explained earlier that the original file has been called for. The perusal of the main file relating to transfer and posting of the petitioner Dr. Vijay Kumar would really shock anyone because the file which was of course initiated for filling up the post of Medical College, Bettiah has in it the list of teachers of the Department of Medicine at page 5, the list of teachers of the Department of Surgery at page 6, the list of teachers of Department of Preventive and Social Medicine at page 7, the list of teachers of Physiology at page 8 and 9, the list of teachers of the Department of Bio Chemistry at page 10, the list of teachers of the Department of Anatomy at page 11 and 12, the list of teachers 28 of the Department of Skin and diseases at page 14 and the list of teachers of the department of Obstetrics and Gynecology at page
15. Surprisingly there is no list of the teachers of the Department of Orthopedics nor even the gradation list has been kept there and one does not know from which source either the Additional Secretary or the Health Commissioner got the dream about the petitioner being only person eligible for his transfer on the post of Associate Professor.
37. Let it be noted that when the petitioner was given the current charge of the post of Associate Professor for saving recognition of different Medical Colleges alongwith others vide notification dated 11.5.2009 (Annexure 5) he was at serial no.6 and thus, junior to five persons senior to two persons. Those senior to the petitioner in this list were Dr. Satyendra Kumar, Assistant Professor at NMCH, who was retained on the basis of his seniority cum merit at NMCH, Dr. Vishvendra Kumar Sinha, Assistant Professor at PMCH, who was again allowed to remain at PMCH, Dr. Nand Kumar, Assistant Professor at Darbhanga Medical College, Darbhanga, was again allowed to remain as Associate Professor on current charge in Darbhanga Medical College, Darbhanga, Dr. Ram Nandan Suman was shifted from Nalanda Medical College and Hospital to Patna Medical College and 29 Hospital and Dr. Dilip Kumar Singh, Assistant Professor of Bhagalpur Medical College, Bhagalpur was again allowed to remain at Bhagalpur Medical College, Bhagalpur, whereas juniors to the petitioner Dr. N.K.Singh, Assistant Professor in S.K.Medical College, Muzaffarpur was allowed to remain at S.K.Medical College, Muzaffapur and it was only Dr. Arbind Kumar, the second junior to the petitioner who was shifted from S.K.Medical College, Muzaffarpur to A.N.Medical College, Gaya. Thus, if from this arrangement made on the basis of current charge in the department of Orthopedics no one was to be moved out on account of creation of a new post of Associate Professor at Govt. Medical College, Bettiah, it was the junior most or senior most who had to be moved out. In any case the petitioner could not have been singled out for his out of turn posting as Associate Professor in Govt. Medical College, Bettiah. By doing so not only the law laid down by this Court in the case of Dr. Shushma Pandey (supra) and Dr. Devi Dutta Gupta (supra) has been violated but even doctrine of fair play has been breached.
38. This Court has also very carefully gone into the records, namely, the Government files to find out any answer with regard to selection of the petitioner Dr. Vijay Kumar for his transfer on the post of Associate Professor, Orthopedics from 30 PMCH to Govt. Medical College, Bettiah and at least there is nothing in the Govt. File No. 17/A1-05/2013 which would indicate the reasons for transfer of the petitioner Dr. Vijay Kumar. It is, thus, here that the element of public interest which has been pleaded in the counter affidavit is found to be mere hoax. It is true that the Government needed teachers in the Government Medical College, Bettiah but that would not mean that no norms had to be followed. In view of above, this Court will have no difficulty in holding that the impugned order transferring the petitioner Dr. Vijay Kumar falls short of the principles of both under Articles 14 and 16 of the Constitution of India which have been lucidly stated in the case of E.P. Royappa vs. State of Tamil Nadu, reported in AIR 1974 SC 555, at page 584:
" .... Where the operative reason for State action, as distinguished from motive inducting from the antechamber of the mind, is not legitimate and relevant but is extraneous and outside the area of permissible considerations, it would amount to mala fide exercise of power and that is hit by Arts. 14 and 16. Mala fide exercise of power and arbitrariness are different lethal radiations emanating from the same vice: in fact the latter comprehends the former. Both are inhibited by Arts. 14 and 16."
39. The aforesaid observations of the Apex Court came to be made while dealing with the case of transfer of the Chief 31 Secretary of the State of Tamil Nadu and therefore, is also well referable to the present case of transfer of the petitioner. There is one significant aspect which has to be noticed in selective transfer of the petitioner Dr. Vijay Kumar. It has to be noted that when a current charge arrangement by way of assigning the higher post was made for saving the de-recognition of all the Medical Colleges on the basis of strictly seniority cum merit, not only the petitioner among 40 teachers covered by the notification was given a place of his choice as per his seniority but so were 39 others. Today however when the impugned order has been issued no one of that notification dated 11.5.2009 has been sent to Govt. Medical College, Bettiah. As a matter of fact no one from that list of 40 doctors of the Assistant Professors given current charge of the post of Associate Professor have been shifted barring the petitioner.
40. This Court, therefore, would find that the plea of discrimination raised by the petitioner is writ large on the face of record and in fact has no satisfactory answer from the respondents who have very conveniently despite being given repeated opportunity not stated anything except making a bald statement that the principle of seniority cum merit is not followed in the midstream of career of teachers. Such stand in fact is not only 32 contemptuous in view of what has already been held in the judgment of the Full Bench but also in the subsequent judgment of Dr. Devi Dutta Gupta (supra) but is also reflective of partisan attitude of the respondents as would be found hereinafter.
41. The petitioner in this regard has cited an example of a case of Dr. Ajit Bahadur Singh, who was a Professor of surgery and was sought to be transferred from PMCH to Government Medical College, Bettiah. Let it be noted that Dr. Ajit Bahadur Singh had filed a writ petition in this Court assailing his order of transfer and posting from PMCH to Govt. Medical College, Bettiah dated 7.7.2013 in C.W.J.C.No. 13456/2013.
42. In this regard it is very significant to note here that the same respondent officials of Health Department while defending the decision of posting of Dr. Ajit Bahadur Singh as Associate Professor from P.M.C.H. to Bettiah Medical College had taken a categorical stand in their counter affidavit as has been recorded in the order of this Court dated 26.08.2013 in C.W.J.C. No. 13456/2013 which reads as follows:-
"Learned counsel, appearing on behalf of the State, on the other hand, has filed counter affidavit wherein, apart from other things, two pleas have been raised. Firstly, it has been stated that in the matter of promotion and thereafter posting the principle of posting as per merit-cum-choice cannot be followed 33 and, secondly, it has been stated that the posting of the petitioner outside PMCH and, in fact, in Bettiah Medical College was on account of compulsion. To that extent it would be relevant to quote paragraphs 6, 7, 8 and 9 to the counter affidavit which reads as follows:
"6. That it is humbly stated that all together 17 posts of Professor, Surgery, are sanctioned for all 9 Medical Colleges in Bihar including one post of Professor in the newly established government Medical College, Bettiah. 7. That it is stated that the State Government decided in the year 2007 to set up three new Medical Colleges in Bihar to address shortage of doctors. However, none of these could get permission to admit students prior to this year. The Government Medical College, Bettiah was one amongst those. As per procedure, the Medical Council of India inspected this College and reported a faculty shortage of over 18% . With a view to obtain permission to admit students in a newly established medical College, it is imperative to bring down the faculty shortage below 10%. Accordingly, eleven faculty positions including the post of Professor in Surgery were filled in the Government Medical College, Bettiah to bring down the shortage of faculty position and an undertaking to address other deficiencies in a time bound manner was given 34 to the Medical Council of India. As a consequence thereof MCI has granted permission to establish Government Medical College, Bettiah and admit 100 students for the first time this year.
A photo copy of the MCI letter showing faculty shortage is attached herewith as Annexure-A to this Counter affidavit.
8. That four Associate Professors working in the Surgery Department of different Medical Colleges, including the petitioner, were promoted to the post of Professor. The name of the petitioner appears at no.3 in the list of such promoted Professors as per his inter se seniority. The first two of them were posted in the same Colleges against vacant posts of Professor, Surgery, where they were posted earlier as Associate Professors. The last fourth was also posted in J.L.N. Medical College, Bhagalpur, against a vacant post, i.e., in the College where he was posted earlier as Associate Professor, because as per MCI Inspection carried out in that College earlier, shortage of Professor in surgery was pointed out. However, with a view to bring down the faculty shortage in the government Medical College, Bettiah for getting recognition for admission of MBBS 1st year course for Session 2013 -14 the competent authority was left with no choice except posting the petitioner, who 35 was at no.3 in the list, to that Medical College.
9. That the posting of petitioner has been made in the larger interest of the State. Due to posting of eleven faculty positions, including the petitioner in the Government Medical College, Bettiah, the State was successful in getting permission to admit 100 students in this new Medical College this year, i.e., for the first time."
43. This Court relying on the aforesaid averment of Respondents in C.W.J.C. No. 13456 of 2013 by an order dated 26.8.2013 without interfering with the transfer order of Dr. Ajit Bahadur Singh the petitioner of that case and upholding the projected and highlighted administrative exigency arising out of certain de-recognition of Govt. Medical College, Bettiah had only observed that in the event of filling up the post of Professor in the Department of Surgery his case shall be considered first before posting anyone else. To that extent it would be also useful to quote the relevant part of the order of this Court dated 26.8.2013, relevant portion whereof reads as follows:-
"Having thus considered the plea of the respondents in paragraphs 6 to 9 of the counter affidavit and, in fact, that no one junior to the petitioner has been given posting to the PMCH by way of choice cum merit on the post of Professor in the Department of Surgery, this Court must hold that the order of posting 36 in Bettiah Medical College does not suffer from any error. To that extent the challenge of the petitioner must fail.
That would bring this Court to the last issue for which the learned counsel for the respondents was given indulgence, even after filing the counter affidavit, by order dated 23.08.2013, relevant portion of which reads as follows:
"This Court has been consistently putting one question to the State Counsel for last one month, whenever this case has been taken up, as to whether the petitioner shall be accommodated at PMCH once necessity, under which the petitioner is sought to be posted in Bettiah Medical College, will come to an end when the person junior to the petitioner becomes available on the recommendation of the Commission for being promoted and posted on the post in the Department of Surgery. In other words, the State will have to explain as to whether it intends to only disqualify the petitioner from getting PMCH or persons junior to the petitioner will also have to give up PMCH for the same reason."
Today learned counsel for the State, having taken instructions from the respondents, have stated that they are not in a position to give any firm undertaking that when from the same panel the persons posted below the petitioner could give choice of PMCH they will not be posted to PMCH and the junior most amongst them 37 transferred to Bettiah Medical College. This however cannot be permitted inasmuch as if the petitioner has been sought to be sent to Bettiah Medical College on the ground of threatened de-recognition of Bettiah Medical College the Government cannot post any one below the petitioner from the same panel at PMCH who have also given option for PMCH and yet are junior to the petitioner in the combined cadre.
In that view of the matter, if from the same Panel any one placed below the petitioner is considered for the posting at Patna Medical College the case of the petitioner will be considered first for posting to the petitioner in the Department of Surgery in PMCH. In other words, the petitioner being at serial no.3 in the Panel and there are five vacancies on the post of Professor of Surgery at PMCH, he will be given the first preference and no one junior to him will be posted in PMCH unless he is given such posting."
44. The subsequent events taking place in the corridors of Secretariat of the State Government however go to show that this court was totally misled by the Respondents. It actually now transpires that Dr. Ajit Bahadur Singh had infact never joined the Govt. Medical College, Bettiah in compliance of his order of transfer even after its being upheld by this Court in the judgment dated 26.08.2013 and yet on the basis of a direct representation filed by him in the Chief Minister Secretariat after his writ petition 38 was dismissed he was transferred back from Bettiah Medical College to PMCH on 28.1.2014 even without referring to the aforesaid judgment of this Court dated 26.8.2013 in the case of Dr. Ajit Bahadur Singh (supra).
45. Thus when this case of Dr. Ajit Bahadur Singh was cited by the petitioner Dr. Vijay Kumar by filing a second supplementary affidavit and as this development had taken place only during the pendency of the writ application the respondents on being directed have filed a second supplementary counter affidavit wherein not a word has been stated as with regard to favourable treatment meted out to Dr. Ajit Bahadur Singh. The file which has been produced by the respondents would itself go to show that on a representation filed by Mr. Ajit Bahadur Singh before the Principal Secretary to the Chief Minister on 2.9.2013 i.e. after disposal of his writ application by an order of this Court dated 26.8.2013 comments were called for from the Health Department and a plea was developed that since in his case the principle of merit cum choice and the minimum replacement was not followed could he be brought back to PMCH. To that extent it would be relevant to quote the relevant portion of noting of the file relating to Dr. Ajit Bahadur Singh, which has been produced before this Court by the learned counsel for the State:
^^i`"B 44@fV0 ls vkxr fVIi.khA 39 2- i=kpkj [kaM ds i`"B la[;k&452&431@i0 ij Mk0 vthr cgknqj flag] LFkkukUrfjr izk/;kid] ltZjh foHkkx dk vkosnu rFkk mDr vkosnu ds gkfl;s esa eq[;ea=h ds iz/kku lfpo egksn; dk o`r nz"V;A 2- fofnr gks fd foHkkxh; vf/klwpuk la[;k 834¼17½ fnukad 07-07- 2013 ds }kjk Mk0 vthr cgknqj flag dks iz/;kid] ltZjh foHkkx ds in ij izksUufr nsrs gq, ljdkjh fpfdRlk egkfo|ky; csfr;k esa inLFkkfir fd;k x;k FkkA 4- mDr LFkkukUrj.k ij esfjV&de&PokbZl ,oa fefuee fjIyslesUV ds vk/kkj ij iqufoZpkj djus ,oa iVuk fpfdRlk egkfo|ky; vLirky] iVuk esa gh iz/;kid] ltZjh foHkkx ds fjDr in ij inLFkkfir djus gsrq vkosnu i= ds ek/;e ls vuqjks/k fd;k x;k gSA 5- i`"B 412&409@i0 ij fodkl vk;qDr dh v/;{krk esa fnukad 20-02-2013 dks gqbZ foHkkxh; izksUufr lfefr dh cSBd dh dk;Zokgh dk voyksdu fd;k tk ldrk gSA blds vuqlkj Mk0 flag ojh;rk dze esa rhljs LFkku ij gSa ojh;rk dze esa izFke LFkku ij Mk0 czts'oj dqekj flUgk] tks njHkaxk fpfdRlk egkfo|ky;] ygsfj;kljk;] njHkaxk esa lg iz/;kid] ltZjh ds in ij dk;Zjr Fks] izksUufr ds i'pkr~ njHkaxk fpfdRlk egkfo|ky; ygsfj;kljk;] njHkaxk esa gh iz/;kid ds in ij inLFkkfir fd;k x;k gSa ojh;rk dzekad 2 ij Mk0 'ksdj Hkqou izlkn tks ukyank fpfdRlk egkfo|ky;] iVuk esa lg iz/;kid ds in ij inLFkkfir Fks] izksUufr ds i'pkr~ ukyank fpfdRlk egkfo|ky;] iVuk esa gh iz/;kid] ltZjh ds in ij inLFkkfir fd;k x;k gSA ojh;rk dze ds pkSFks LFkku ij Mk0 misUnz ukFk gS] tks tokgj yky usg: fpfdRlk egkfo|ky;] Hkkxyiqj eas inLFkkfir Fks tks tokgj yky usg: fpfdRlk egkfo|ky; esa gh inLFkkfir fd;k x;k gSA 6- i`"B la[;k 432@i0 ij izkpk;Z] iVuk fpfdRlk egkfo|ky;] iVuk ds i= dk voyksdu fd;k tk ldrk gSA mDrkuqlkj iVuk fpfdRlk egkfo|ky;] iVuk esa iz/;kid] ltZjh foHkkx ds 5 inksa esa ls pkj in fjDr crk;s x;s gSA 7- bl izdkj dafMdk&5 ,oa dafMdk&6 ls Li"V gksrk gS fd Mk0 vthr cgknqj flag ds inLFkkiu esa esfjV de PokbZl ,oa fefuee 40 fjIyslesUV dk vk/kkj ugha cuk;k x;k gS] tc fd vU; iz/;kidksa ds inLFkkiu esa esfjV de PokbZl ,oa fefuee fjIyslesUV dk vk/kkj cuk;k x;k gSaA lkFk gh iVuk fpfdRlk egkfo|ky;] iVuk esa izk/;kid ds pkj in fjDr gSa 8- fofnr gks fd Mk0 vthr cgknqj flag }kjk bl lEcU/k esa lekns'k ;kfpdk la[;k 13456@13 nk;j fd;k x;k gS] tks ekujuh; mPp U;k;k;y esa fopkjk/khu gS mi;qZDr of.kZr ifjLFkfr esa Mk0 vthr cgknqj flag uo izksUur izk/;kid dks iVuk fpfdRlk egkfo|ky;] iVuk ds ltZjh foHkkx esa fjDr in ij inLFkkiu ds laca/k esa mpLrjh; fu.kZ; izkIr fd;k tk ldrk gSA g0@& vLi"V 20@9@13 ¼MkW0 xxu½ fo'ks"k dk;Z inkf/kdkjh ikj i`"B ls fo'ks"k dk;Z inkf/kdkjh dh fVIi.kh d`i;k nz"VO; gSA vij lfpo Mk0 vthr cgknqj flag] uo izkUur iz/;kid] ltZjh foHkkx] iVuk fpfdRlk egkfo|ky;] iVuk dks foHkkxh; vf/klwpuk la0 834¼17½ fnukad 07-07-13 }kjk lg izk/;kid ds in ls izk/;kid ds in ij izksUufr nsrs gq, vxys vkns'k rd ds fy, ljdkjh fpfdRlk egkfo|ky;] casfr;k esa iz/;kid] ltZjh foHkkx ds fjDr in ij inLFkkfir fd;k x;k gSA Mk0 vthr cgknqj flag }kjk vius LFkkukarj.k ds fo:n~/k lekns'k ;kfpdk nk;j dh x;h gS] tks ek0 mPp U;k;ky; esa fopkjk/khu gSa bl okn esa ljdkj dh vksj izfr'kiFk i= nk;j fd;k x;k gS ,oa ek0 U;k;ky; dks ;g crk;k x;k gS fd LFkkukarj.k vFkok inLFkkiu ds fy, ojh;rk lg bPNk dh uhfr ykxw ugha gSa ,slh uhfr ek= izkjafHkd fu;qfDr ,oa inLFkkiu ds le; ljdkj }kjk ykxw dh tkrh gSA Mk0 lq"kek ik.Ms cuke fcgkj ljdkj ,oa vU; (Reported in 2006(1) PLJR 737) esa ek0 mPp U;k;ky; ds iw.kZ ihB }kjk bl vk'k;r dk U;k;kns'k ikfjr gSaA Mk0 vthr cgknqj flag dk inLFkkiu ljdkjh fpfdRlk egkfo|ky;] csfr;k esa Hkkjrh; vk;qfoZKku ifj"kn }kjk fu/kkZfjr 41 ekinaM ds vuq:i f'k{kdksa dh deh dks iwjk djus ds mn~ns'; ls fd;k x;k gSA f'k{kdksa dh deh iwjk fd;s tkus ds ifj.kkeLo:i bl fpfdRlk egkfo|ky; dks o"kZ 2013&14 esa ,e0ch0ch0,l0 dkslZ esa ukekadu gsrq vuqefr izkIr gqbZ gSA lekns'k ;kfpdk la0 13456@13 Mk0 vthr cgknqj flag ouke fcgkj ljdkj ,oa vU; eas ek0 mPp U;k;ky; }kjk ikfjr varfje U;k;kns'k fnukad 19-07-13 esa vafrfje jkgr nsus ds laca/k esa oknh ds izkFkZuk dk vLohd`r dj fn;k x;k gsa mDr U;k;kns'k ds vkyksd esa Mk0 vthr cgknqj flag dks ljdkjh fpfdRlk egkfo|ky;] csfr;k esa ;ksxnku nsuk pkfg, Fkk] ijUrq mUgksaus ;ksxnku ugha fn;kA i`0 452&451@i0 ij Mk0 vthr cgknqj flag dk vH;kosnu jf{kr gSa blesa ek0 eq[;ea=h ds iz/kku lfpo }kjk i`"Bkafdr vkns'k d`i;k nz"VO; gSA ek0 eq[;ea=h ds iz/kku lfpo egksn; dks oLrqfLFkfr ls voxr djk;k tk ldrk gS ,oa muds laKku esa yk;k tk ldrk gS fd lacaf/kr fo"k; ek0 mPp U;k;ky; esa fopkjk/khu gSA g0@& vLi"V ¼jktsUnz izlkn vks>k½ 25@9@13 vij lfpo iz/kku lfpo tks allegation yxk;s x;s gSa dafMdk&5 mlij D;k dguk gS\ g0&vLi"V 26@9 d`i;k vH;kosnu dh dafMdk&5 ij fVIi.kh nh tk;A g0@& vLi"V 30@9
------------------------------------------------------------------------------------------------------------
-------------------------------------------------------------------------------------------------------------
i`"B 49@fV0 ij iz/kku lfpo egksn; dh i`PNkA 2- Mk0 vthr cgknqj flag LFkkukUrj.k ij esfjV&de&PokbZl ,oa fefuee fjIyslesUV ds vk/kkj ij iqufoZpkj djus ,oa iVuk fpfdRlk egkfo|ky; vLirky] iVuk esa gh iz/;kid] ltZjh foHkkx ds fjDr 42 in ij inLFkkfir djus gsrq vkosnu i= ds ek/;e ls vuqjks/k fd;k x;k gSA 03- i`"B 412&409@i0 ij fodkl vk;qDr dh v/;{krk esa fnukad 20-02-2013 dks gqbZ foHkkxh; izksUufr lfefr dh cSBd dh dk;Zokgh dk voyksdu fd;k tk ldrk gSa blds vuqlkj Mk0 flag ojh;rk dze esa rhljs LFkku ij ojh;rk dze esa izFke LFkku ij Mk0 cztsa'oj dqekj flUgk] tks njHkaxk fpfdRlk egkfo|ky;] ygsfj;kljk;] njHkaxk esa lg&iz/;kid ltZjh ds in ij dk;Zjr Fks] izksUufr ds i'pkr~ njHkaxk fpfdRlk egkfo|ky;] ygsfj;kljk;] njHkaxk esa gh iz/;ki ds in ij inLFkkfir fd;k x;k gSA ojh;rk dzekad&2 ij Mk0 'kadj Hkqou izlkn] tks ukyank fpfdRlk egkfo|ky;] iVuk esa lg&iz/;kid ds in ij inLFkkfir Fks] izksUufr ds i'pkr~ ukyank fpfdRlk egkfo|ky; iVuk esa gh iz/;kid] ltZjh ds in ij inLFkkfir fd;k x;k gSaA ojh;rk dze esa pkSFks LFkku ij Mk0 misUnz ukFk gS] tks tokgj yky usg: fpfdRlk Hkkxyiqj esa gh inLFkkfir fd;k x;k gSa i`"B la[;k&432@i0 ij izkpk;Z] iVuk fpfdRlk egkfo|ky;] iVuk ds i= dk voyksdu fd;k tk ldrk gSa mDrkuqlkj iVuk fpfdRlk egkfo|ky;] iVuk esa iz/;kid] ltZjh foHkkx ds 5 ¼ikap½ inksa esa ls 4 ¼pkj½ in fjDr crk;s x;s gSA 4- ;|fi dqy pkj fpfdRld f'k{kdksa esa ls rhu ds inLFkkiu esa fefuee fjIyslesaV gqvk gS] rFkkfi Jh flag ds inLFkkiu esa ,slk ugha gqvk gSa Jh flag ojh; gSa bl rF; ds e|sutj bUgsa fefuee fjIyslesaUV dk ykHk fn;k tkuk lehphu gSA mi;qZDr of.kZr ifjfLFkfr esa Mk0 vthr cgknqj flag uo izksUur iz/;kid dks iVuk fpfdRlk egkfo|ky;] iVuk ds ltZjh foHkkx esa fjDr in ij inLFkkiu ds laca/k esa iz/kku lfpo egksn; dks voxr djkrs gq, mPp Lrjh; fu.kZ; izkIr fd;k tk ldrk gSA g0@& vLi"V 22/x/13 ¼MkW0 xxu½ fo'ks"k dk;Z inkf/kdkjh la;qDr lfpo 1- bl izLrko dk -csfr;k esfMdy dkWyst esa D;k izHkko iM+sxkA 2- lHkh esfMdy dkWyst ds ltZjh foHkkx ds izk/;kid dh fLFkfr 43 ;Fkk gS blds ifjis{; esa ijks{k dj mifLFkfr j[ksaA g0@& vLi"V 23/x
------------------------------------------------------------------------------------------------------------------------------------
------------------------------------------------------------------------------------------------------------------------------------
i`'B 452&431@i0 ij Mk0 vthr cgknqj flag] LFkkukUrfjr izk/;kid] ltZjh foHkkx dk vkosnu rFkk mDr vkosnu ds gkfl;s esa eq[;ea=h ds iz/kku lfpo egksn; dk i`"Bkadu rFkk bl dze esa i`0 49@fV0 ij iz/kku lfpo egksn; dh i`PNk ds vkyksd esa v|ksgLrk{kjh }kjk i`0 51!fV0 ij fLFkfr Li"V dh x;h gSA 2- i`0 57@fV0 ij Hkojh; i`PNk ds vkyksd esa fLFkfr fuEu izdkj gS& ¼d½ foHkkxh; vf/klwpuk la[;k 815¼17½ fnukad 07-07-2013 ¼i`0 460&459@i0 nz"VO;½ ds }kjk Mk0 vo/ks'k izlkn flag] lg&izk/;kid] ltZjh dks ljdkjh fpfdRlk egkfo|ky;] csfr;k esa inLFkkfir fd;k x;k gS os izHkkjh xzg.k dj dk;Zjr gSa Mk0 flag ds vfrfjDr vU; Js.kh ds fpfdRld f'k{kd Hkh bl fpfdRlk egkfo|ky; esa dk;Zjr gSa ltZjh fo"k; dh i<+kbZ fpfdRlk egkfo|ky; esa ukekadu ds pkSFks flesLVj ¼nks lky iw.kZ gksus ij½ ls izkjaHk gksxkA ¼[k½ fcgkj ds fpfdRlk egkfo|ky; eas iz/;kid dh fjfDr fuEu izdkj gS& dz0 fp0egk0 dk uke Lohd`r in dk;Zjr cy fjDr in 1 iVuk fp0 egk0 iVuk 03 01 02 2 ukyUnk fp0 egk0] iVuk 02 02 00 3 njHkaxk fp0 egk0] 05 02 03 ygsfj;kljk;] njHkaxk 4 Jhd`'.k fp0 egk0] eqtQ~Qjiqj 02 00 02 5 vuq0 uk0 e0 fp0 egk0] x;k 01 00 01 6 tokgj yky usg: fp0 egk0] 01 01 00 Hkkxyiqj 7 o}Zeku vk;qfoZKku laLFkku] 01 01 00 ikokiqjh] ukyUnk 44 8 ljdkjh fp0 egk0] csfr;k 01 0 01 9 Lkjdkjh fp0 egk0] e/ksiqjk 01 0 01 bl izdkj izk/;kidksa dh dqy fjfDr 10 gSAa bu fjfDR;ksa dks dk;Zdkjh O;oLFkk vFkok fu;fer izksUufr nsdj Hkjk tk ldrk gSA 3- i`0 433@i0 ds vuqlkj 150 ,e0ch0ch0,l0 ukeadu {kerk dh Lohd`fr ds vkyksd esa ,e0lh0vkbZ0 ds }kjk fudV Hkfo"; esa iVuk fpfdRlk egkfo|ky; dk fujh{k.k izLrkfor gSA iVuk fpfdRlk egkfo|ky; ds ltZjh foHkkx esa ,dek= izk/;kid Mk0 ;w0lh0 bZlj dk;Zjr gS]a tks Qjojh 2014 esa lsokfuo`r gks jgs gSA buds lsokfuo`fr ds mijkUr iVuk fp0egk0 esa iz/;kid dh la[;k 'kwU; gks tk;sxhA 4- esfjV de PokbZl ,oa fefuee fjLiysLesUV ds vk/kkj ij Mk0 flag ds mij rFkk uhps ds dzekad ij fLFkr f'k{kdksa dks iwoZ ls dk;Zjr LFkku ij inLFkkiu fd;k x;k gS tks Mk0 flag ds ekeys esa ykxw ugha gqvk gSA 5- mi;qZDr of.kZr fLFkfr ds vkyksd esa Mk0 vthr cgknqj flag] uo izksUur izk/;kid dks iVuk fpfdRlk egkfo|ky;] iVuk ds ltZjh foHkkx esa fjDr in ij inLFkkiu ds laca/k esa mPpLrjh; fu.kZ; izkIr fd;k tk ldrk gSA g0@& vLi"V 29-10-13 la;qDr lfpo d`I;k g0@& vLi"V 1@11@13 ¼lat; dqekj½ la;qDr lfpo LokLF; foHkkx] fcgkj] iBuk iz/kku lfpo d`0 foef'kZr g0@& ¼nhid dqekj½ foef'kZr 1- buds inLFkkiu esa D;k ojh;rk dk [;ky ugha j[kk x;k FkkA 2- lHkh fpfdRlk egkfo|ky; ds ltZjh foHkkx ds izk/;kidksa ds 45 lwph ds lkFk miLFkkfir djsaA 3- miLFkkiu esa bl ckr dk Hkh [;ky j[kk tkuk pkfg, fd lHkh egkfo|ky;ksa esa izk/;kidksa dh U;wure la[;k dks t:j j[kuk pkfg,A g0@& Li"V 11@11@2013 ikj i`"V ij Hkojh; i`PNkA 02- i=kpkj [kaM ds i`'B la[;k&452&431@i0 ij Mk0 vthr cgknqj flag] LFkkukUrfjr izk/;kid] ltZjh foHkkx dk vkosnu rFkk mDr vkosnu ds gkfl;s esa eq[;ea=h ds iz/kku lfpo egksn; dk o`r nz'VO; A 03- fofnr gks fd foHkkxh; vf/klwpuk la[;k& 834¼17½ fnukad 07-07-2013 ds }kjk Mk0 vthr cgknqj flag dks izk/;kid] ltZjh foHkkx ds in ij izksUufr nsrs gq, ljdkjh fpfdRlk egkfo|ky;] csfr;k esa inLFkkfir fd;k x;k Fkk A 04- mDr LFkkukUrj.k ij esfjV&de&PokbZl ,oa fefuee fjIyslesUV ds vk/kkj ij iqufoZpkj djus ,oa iVuk fpfdRlk egkfo|ky; vLirky] iVuk esa gh izk/;kid] ltZjh foHkkx ds fjDr in ij inLFkkfir djus gsrq vkosnu i= ds ek/;e ls vuqjks/k fd;k x;k gS A 05- i`'B 412&409@i0 ij fodkl vk;qDr dh v/;{krk esa fnukad 20-02-2013 dks gqbZ foHkkxh; izksUufr lfefr dh cSBd dh dk;Zokgh dk voyksdu fd;k tk ldrk gS A blds vuqlkj Mk0 flag ojh;rk dze esa rhljs LFkku ij gSa A ojh;rk dze ds izFke LFkku ij Mk0 czts"oj dqekj flUgk] tks njHkaxk fpfdRlk egkfo|ky;] ygsfj;kljk;] njHkaxk esa lg&izk/;kid] ltZjh ds in Ikj dk;Zjr Fks] izksUufr ds Ik"pkr~ njHkaxk fpfdRlk egkfo|ky;] ygsfj;kljk;] njHkaxk esa gh izk/;kid ds in ij inLFkkfir fd;k x;k gS A ojh;rk dzekad&2 ij Mk0 "kadj Hkqou izlkn] tks ukyank fpfdRlk egkfo|ky;] iVuk esa lg&izk/;kid ds in ij inLFkkfir Fks] izksUufr ds Ik"pkr~ ukyank fpfdRlk egkfo|ky;] iVuk esa gh izk/;kid] ltZjh ds in ij inLFkkfir fd;k x;k gS A ojh;rk dze ds pkSFks LFkku ij Mk0 misUnz ukFk gS]a tks tokgj yky usg:
fpfdRlk egkfo|ky;] Hkkxyiqj esa inLFkkfir Fks] dks tokgj yky 46 usg: fpfdRlk egkfo|ky; esa gh inLFkkfir fd;k x;k gS A Jh flag ds inLFkkiu esa muds ojh;rk dk /;ku ugha oju~ jktdh; fpfdRlk egkfo|ky;] csfr;k esa mudh vko";drk dks /;ku esa j[kk x;k gS A 06- fcgkj ds fpfdRlk egkfo|ky; ds ltZjh foHkkx esa izk/;kid dh fjfDr fuEu izdkj gS %& dz0 fp0egk0 dk uke Lohd`r in dk;Zjr cy fjDr in 1 iVuk fp0 egk0 iVuk 03 01 02 2 ukyUnk fp0 egk0] iVuk 02 02 00 3 njHkaxk fp0 egk0] 05 02 03 ygsfj;kljk;] njHkaxk 4 Jhd`'.k fp0 egk0] eqtQ~Qjiqj 02 00 02 5 vuq0 uk0 e0 fp0 egk0] x;k 01 00 01 6 tokgj yky usg: fp0 egk0] 01 01 00 Hkkxyiqj 7 o}Zeku vk;qfoZKku laLFkku] 01 01 00 ikokiqjh] ukyUnk 8 ljdkjh fp0 egk0] csfr;k 01 0 01 9 Lkjdkjh fp0 egk0] e/ksiqjk 01 0 01 07- KkrO; gks fd iVuk fpfdRlk egkfo|ky; vLirky] iVuk ds ltZjh foHkkx esa ,dek= izk/;kid Mk0 ;w0 lh0 bZlj dk;Zjr gS] tks Qjojh 2014 esa lsokfuo`r gks jgs gSa A buds lsokfuo`fr ds Ik"pkr~ iVuk fpfdRlk egkfo|ky; esa izk/;kid dh la[;k "kwU; gks tk;sxh A iVuk fpfdRlk egkfo|ky; fcgkj dh ,d egRoiw.kZ fpfdRlk egkfo|ky; gS ,oa blds ltZjh foHkkx esa fu;fer in ij izk/;kid dh fu;qfDr vko";d izrhr gksrk gS A 08- ;gkWa ;g Hkh mYys[kuh; gS fd ljdkjh fp0 egk0] csfr;k esa lafonk ds vk/kkj ij izk/;kid dh fu;qfDr gsrq ljdkj ls vuqefr izkIr dj yh xbZ gS A mi;qZDr of.kZr fLFkfr ds vkyksd esa Mk0 vthr cgknqj flag] uo izksUur izk/;kid dks iVuk fpfdRlk egkfo|ky;] iVuk ds ltZjh foHkkx esa fjDr in ij inLFkkiu ds laca/k esa mPpLrjh; fu.kZ;
izkIr fd;k tk ldrk gS A 47 g0@& vLi"V 12-11-13 ¼MkW0 xxu½ fo'ks"k dk;Z inkf/kdkjh la;qDr lfpo iwoZ i`"B ij dk;kZy; fVIi.kh mi;qZDr dafmdk 7] 8 ds vkyksd esa va'k ^d* ds izLrko ij ekuuh; eq[; ¼LokLF;½ ea=h dk vuqeksnu izkIr fd;k tk ldrk gSA g0@& vLi"V 13@11 ¼lat; dqekj½ la;qDr lfpo LokLF; foHkkx fcgkj iVuk iz/kku lfpo fnl0&tuojh esa MCI dh dkjZokbZ laHkkfor gSA d`0 check dj ysaA g0@& vLi"V ¼nhid dqekj½
--------------------------------------------------------------------------------------------------------------
-------------------------------------------------------------------------------------------------------------- d`I;k i`0 56@fV0 ij iz/kku lfpo egksn; dk i`PNkns"k rFkk iwoZ i`'B ls yxkrkj fVIi.kh ns[kh tk, A 2- i`PNk ds dze esa foHkkxh; i=kad 1248¼17½ fnukad 22-11-2013 }kjk izkpk;Z] iVuk fpfdRlk egkfo|ky; ,oa izkpk;Z] ljdkjh fpfdRlk egkfo|ky;] csfr;k ls ,e0lh0vkbZ0 ds laHkkfor fujh{k.k ds laca/k esa lwpuk ekWaxh x;h Fkh ¼i`0 461@i0½ 3- i`0 465&462@i0 ij izkpk;Z] ljdkjh fpfdRlk egkfo|ky;] csfr;k dk i= ns[kk tk, ftlesa mUgksaus mYys[k fd;k gS fd ,e0lh0vkbZ0 ds i= ds vuqlkj fujh{k.k 01 uoEcj] 2013 ds ckn dHkh Hkh gksus dks laHkkfor gS A muds }kjk dqN dfe;ksa dk mYys[k djrs gq, ,e0lh0vkbZ0 }kjk fujh{k.k dk;Z ekpZ] 2014 esa djkus gsrq vuqjks/k fd;k x;k gS A 4- i`0 470&466@i0 ij izkpk;Z] ih0,e0lh0,p0 }kjk iVuk fpfdRlk egkfo|ky; dk ,e0lh0vkbZ0 fujh{k.k ekg fnlEcj] 2013 ls ekpZ] 2014 rd dHkh Hkh fcuk lwpuk ds fd;k tk ldrk gS] dh lwpuk nh x;h gS A 5- foHkkxh; ladYi la0 494¼17½ fn0 11-04-2013 ¼i`0 48 472@i0½ ,oa mDr ladYi ds vkyksd esa o)Zeku vk;qfoZKku laLFkku] ikokiqjh] ukyank ,oa ljdkjh fpfdRlk egkfo|ky;] csfr;k ds fy, lsokfuo`r fpfdRld f"k{kdksa dks izk/;kid @ lg & izk/;kid ds in ij ,e0lh0vkbZ0 fujh{k.k ds lanHkZ esa Walk-in-Interview ds vk/kkj ij lafonk ij p;u gsrq p;u lfefr dk xBu fd;k tk pqdk gS ¼i`0 473@i0½ A 6- iVuk fpfdRlk egkfo|ky; vLirky dk ,e0lh0vkbZ0 fujh{k.k fnlEcj] 2013 ls ekpZ] 2014 rd gksuk laHkkfor gS A KkrO; gks fd iVuk fpfdRlk egkfo|ky; vLirky ds ltZjh foHkkx esa ,dek= izk/;kid MkW0 ;w0lh0 bZlj dk;Zjr gSa] tks Qjojh 2014 esa lsokfuo`r gks jgs gSa A buds lsokfuo`fr ds Ik"pkr~ iVuk fpfdRlk egkfo|ky; esa izk/;kid dh la[;k "kwU; gks tk,xh A iVuk fpfdRlk egkfo|ky; fcgkj dh ,d egRoiw.kZ fpfdRlk egkfo|ky; gS ,oa blds ltZjh foHkkx esa fu;fer in ij izk/;kid dh fu;qfDr vko";d izrhr gksrk gSs A 7- mi;qZDr fpfdRlk egkfo|ky;ksa esa laHkkfor ,e0lh0vkbZ0 fujh{k.k fnlEcj] 2013 ls ekpZ] 2014 rd ds en~nsutj ljdkjh fpfdRlk egkfo|ky;] csfr;k ds fy, izk/;kid] ltZjh foHkkx ds fjDr in dks Walk-in-Interview ds ek/;e ls lafonk ds vk/kkj ij Hkjus gsrq vkns"k rFkk MkW0 vthr cgknqj flag] uoizksUur izk/;kid] ltZjh foHkkx] ftUgsa ljdkjh fpfdRlk egkfo|ky;] csfr;k esa inLFkkfir fd;k x;k gS] dks iVuk fpfdRlk egkfo|ky; ds ltZjh foHkkx ds fjDr ij inLFkkiu ds laca/k esa mPpLrjh; fu.kZ; izkIr fd;k tk ldrk gS A g0@& vLi"V 28-11-13 ¼MkW0 xxu½ fo'ks"k dk;Z inkf/kdkjh la;qDr lfpo d`i;k g0& vLi"V ¼lat; dqekj½ la;qDr lfpo LokLF; foHkkx] fcgkj] iVuk iz/kku lfpo dks"kkax izs"k.k la[;k 5644 49 fnukad 29@11@13 fofHkUu Lrjksa ds inksa dks lafonk p;u ls Hkjus gsrq foKkiu fudkys x;s gS]a mDr izfdz;k ds i'pkr~ lafpdk miLFkkfir dh tk;A g0@& vLi"V ¼nhid dqekj½** (underlining of notes in file by me for emphasis)
46. It would, thus, be clear that though the State Government has produced photostat and trumcated file in the case of Dr. Ajit Bahadur Singh whatever has been done in the case of Dr. Ajit Bahadur Singh while issuing his being restored to PMCH by an order dated 28.1.2014 even without noticing an adverse judgment of this Court dated 26.8.2013 against him and only at the behest of Principal Secretary to the Chief Minister if the same principle was followed in the case of the petitioner Dr. Vijay Kumar he too was not required to be transferred because alike Surgery teaching of Orthopedics is also not done in the first two years of M.B.B.S. course. In his case also the principle of merit cum choice was not followed because both seniors and juniors to him were retained in their respective Medical Colleges. The question, therefore, would be why such singular discrimination was sought to be made only in the case of the petitioner Dr. Vijay Kumar. No answer in fact can be found either from counter affidavit or the Government files which have been produced by the learned counsel for the State before this Court. 50
47. It is at this stage that one has to now look into the facts of the second case relating to Dr. Subodh Kumar, Associate Professor in the Department of Anatomy. As noted above, in the case of Dr. Subodh Kumar also his arrangement on current charge basis was made on the post of Associate Professor at NMCH while he was functioning as an Assistant Professor in NMCH on 8.3.2010. Alongwith him seven other teachers in Preventive and Social Medicine Department, Eye Department, Micro Biology Department and Physiology Department were made out of whom three of them, namely, Dr, Sunil Kumar Mallick, in the Department of Orthopedic, Dr. Sanjay Kumar in the Department of Micro Biology and Dr. Sujit Kumar in the Department of Physiology were not even the members of regular cadre of teachers rather they were taken on contract basis. Let it be noted that Rules do provide for filling up the higher promotional post either by way of promotion on the basis of merit cum seniority or by way of contractual appointment as would be evidenced from the following portion of the Rules, namely, Senior Resident, Tutor and Bihar Medical Education Service Cadre Recruitment, Appointment and Promotion Rules, 2008. Chapter 6 of the Rules under Rule 9 while laying down the provision for promotion lays down as follows:
"a. ... ... ... ...
51b. Regular Promotion from the post of Assistant Professor to the post of Associate Professor and from Associate Professor to Professor will be given in their respective speciality and superspeciality concerned by taking into account the Principle of Seniority cum merit, teaching experience etc. in accordance with the mandatory regulation of the Medical Council of India. c. In case of exigency or non-availability of suitable doctors to be appointed/ promoted on the aforesaid posts, the Government can make appointment on contract basis for a limited period from outside sources."
48. Thus, when the case of Dr. Subodh Kumar for his promotion after working on the post of Associate Professor for a period of more than three years on current charge basis had matured, the principle of seniority cum merit had to be essentially followed but by the notification dated 3.7.2013 while two of the seniors of Dr. Subodh Kumar, namely, Dr. Gaurikant Mishra, working as Assistant Professor in Darbhanga Medical College, Laheriasarai and Dr. Arun Prasad Singh working as Associate Professor in Nalanda Medical College were allowed to be continued by way of promotion in DMCH and NMCH respectively and even two juniors to the petitioner, namely, Dr. S.K..Karn, Assistant Professor, working in DMCH and Dr. Binod Kumar, Assistant Professor in S.K.Medical College, Muzaffarpur on promotion were allowed to be retained in DMCH and SKMCH respectively it was the petitioner Dr. Binod Kumar who was 52 picked out for his being posted at Govt. Medical College, Bettiah. In his case the respondents unlike in the counter affidavit of his case have not taken a plea that the seniority in the midstream is never taken into consideration rather in his case in paragraph no.9 of the counter affidavit, as quoted above, it is said that since the petitioner was junior of the two working at NMCH he was sought to be removed.
49. A question will arise why the same principle could not be followed in the case of Dr. Arun Kumar and Dr. S.K.Karn who too were working in DMCH. Dr. S.K.Karn being junior to the petitioner was still retained at Darbhanga Medical College, Laheriasarai even after his promotion. As a matter of fact this Court would find that in the case of petitioner Dr. Subodh Kumar also there were four persons being junior to him, namely, Dr. S.K.Karn, Dr. Binod Kumar, Dr. Ashok Kumar Singh and Dr. Birendra Kumar Singh at serial nos. 26, 27, 28 and 29 of the gradation list (Annexure 6), wherein the petitioner Subodh Kumar was at serial no.25. There is nothing in the file to show that the same principle which was sought to be applied in the case of Dr. Ajit Bahadur Singh regarding seniority cum merit was followed in the case of posting of the petitioner Dr. Subodh Kumar.
50. This Court, therefore, will have no option but to agree with the submission of the learned counsel for the petitioner 53 in the second case relating to Dr. Subodh Kumar that he despite being not the junior most was transferred in an arbitrary manner by way of protecting the interest of respondents no. 6 to 8.
51. Let it be noted that when respondent no.6 Dr. Binod Kumar has filed his counter affidavit his defence is that the promotion, transfer and posting is in the hand of the State Government and he has only to abide by the decision of the State Government and has supported the transfer of the petitioner Dr. Subodh Kumar that the Government had found that he was the junior to other teacher working in NMCH. According to respondent no6, the petitioner was the senior most and since there was a vacancy in Govt. Medical College, Bettiah his transfer was made as per MCI Guideline.
52. Unfortunately neither of the two statement either of the official respondents or respondent no.6 is correct because the petitioner Dr. Subodh Kumar was never the senior most much less the junior most in the cadre of teachers in the Department of Anatomy as would be evidenced from a bare perusal of Annexure 6, the gradation list produced by the petitioner in the writ application as has also been asserted by him in reply to the counter affidavit while replying paragraph no.9 of the counter affidavit of the State which reads as follows:
"9. That the statement made in para-8 to the counter 54 affidavit is not correct and the same has been wrongly interpreted. The petitioner was working as the Associate Professor in NMCH before the notification and as such, the working employees/ Professor are 2 instead of 1 but with a purpose to create confusion against his name Assistant Professor had been shown."
53. Thus, this Court also does not find that the order of transfer and posting of Dr. Subodh Kumar, the petitioner of the second case, is based on any sound rationale and in fact is equally arbitrary as in the case of the petitioner of first case, namely, Dr. Vijay Kumar.
54. The third case which has been clubbed by this Court would require no longer discussion and deliberation in view of the statuary provision made in Rule 74 of the Bihar Service Code, relevant portion whereof reads as follows:
"74(a) ... ... ... ...
(b)(i)Notwithstanding anything contained in the
preceding sub-rule a Government servant may, after giving at least three months previous notice, in writing, to the appointing authority concerned retire from service on the date on which such a Government servant completes thirty years qualifying service or attains fifty years of age or on any date thereafter to be specified in the notice:
Provided that no Government servant under suspension shall retire from service except with the specific approval of the State Government.55
Provided further that in case of the officers and servants of the Patna High Court (including those of Circuit Bench at Ranchi) under the rule making authority of the Chief Justice, no such officer and servant under suspension shall retire from service except with the specific approval of the Chief Justice.
(ii) ... ... ... ...
(iii) ... ... ... ..."
55. Scope of Rule 74(b)(i) of the Bihar Service Code has been decided by this Court in C.W.J.C.No. 2900/2007 (Gauri Devi vs. the State of Bihar & ors.) as also in the case of Dr. Shah Azad Siddiqui vs. the State of Bihar & ors., reported in 2008(4) PLJR 194, wherein it has been held that the option lies with the employee to initiate the process of voluntary retirement and the only right given to the Government is that if the Officer is under suspension, such option of the employee for voluntary retirement can be denied. It has further been held that the Government could also refuse voluntary retirement only during the notice period of three months, otherwise it would be a deemed retirement on expiry of three months notice. This Court in fact had taken the aforesaid view in the light of law laid down by the Apex Court in the case of Union of India & ors. vs. Sayed Muzaffar Mir, reported in 1995 Supp. (1) SCC 76, B.J.Shelat vs. State of Gujarat & ors., reported in AIR 1978 SC 1109, State of Haryana & ors. vs. S.K.Singhal, 56 reported in (1999)4 SCC 293, Tek Chand vs. Dile Ram, reported in (2001)3 SCC 290 and in the case of P.Lal vs. Union of India & ors., reported in (2003)3 SCC 393.
56. As would be apparent from reading of the aforesaid judgments of Apex Court and this Court as well as the clear provision of Rule 74(b)(i) of the Bihar Service Code, there is no option to the State Government to refuse voluntary retirement on any ground except when the Government servant has been placed under suspension. In fact the concept of approval of the State Government comes only where the Government servant is under suspension.
57. Admittedly the petitioner of the third case, namely, Dr. Lalit Kumar was never placed under suspension till he had given a three months notice by his application dated 21.6.2012 (Annexure 2) seeking his voluntary retirement with effect from 1.10.2012 on the ground that he had already completed 30 years of service and more than 58 years of age. In such event his voluntary retirement was automatic but the State Government kept the matter lingering and initially did not entertain his plea of voluntary retirement on the ground that his application was not forwarded through proper channel. Subsequently when he had sent his application through proper channel the same was rejected by an order dated 24.9.2013 which reads as follows:57
Ik=kad&17@ fofo/k 2&06@12 fcgkj ljdkj LokLF; foHkkx izs'kd] Mk0 xxu] fo'ks'k dk;Z inkf/kdkjh A lsok esa] Mk0 yfyr dqekj] izk/;kid] jsfM;ksykSth foHkkx]
o)Zeku vk;qfoZKku laLFkku ikokiqjh] ukyUnk A iVuk] fnukad 24@9@13 fo'k;%& LoSfPNd lsokfuo`fr ds lEcU/k esa A egk"k;] funs"kkuqlkj mi;qZDr fo'k;d izkpk;Z] o)Zeku vk;qfoZKku laLFkku ikokiqjh] ukyUnk ds Kki la[;k&36 fnukad & 01-02-2013 }kjk vxzlkfjr vkids LosPNk lsok fuo`fr vkosnu ds izlax esa lwfpr djuk gS fd jkT; ds fpfdRlk egkfo|ky;ksa esa izk/;kid ,oa fpfdRld f"k{kdksa dk vHkko gS A vr,o yksdfgr esa vkids LoSfPNd lsokfuo`fr vkosnu i= dks ,rn }kjk vLohd`r fd;k tkrk gS A fo"oklHkktu g0@& ¼Mk0 xxu½ fo"ks'k dk;Z inkf/kdkjh A
58. A question would, therefore, arise whether such order passed by the Government is in accordance with the provisions made in Rule 74 of Bihar Service Code? There would be no difficulty in holding that such rejection of the application of the petitioner for his voluntary retirement was in teeth of the provisions of Rule 74(b)(i) of the Bihar Service Code. As a matter of fact from the circular of the State Government dated 2.12.2013 on the subject of voluntary retirement it would be also found that 58 such request of voluntary retirement could be rejected only on the ground of pendency of the departmental proceeding or any audit objection or his not qualifying twenty years of service. To that extent it would be relevant to quote the Government circular dated 2.12.2013 which reads as follows:
fcgkj ljdkj LokLF; foHkkx vkns'k iVuk] fnukad 2-12-13 la[;k&2@ dksVZ&86@13& 1408 ¼2½ izk;% ;g ns[kk tkrk gS fd foHkkx esa ,sfPNd lsok fuo`fr ds ekeys ds fu'iknu esa dkQh foyEc gks tkrk gS] QyLo:i ekuuh; mPp U;k;ky; esa ljdkj dks fo'ke ifjfLFkfr dk lkeuk djuk iM+rk gS A ekuuh; mPp U;k;ky; }kjk ,sls dbZ ekeyksa esa foHkkx }kjk rRijrk ls fu'iknu djus dh vko";drk ij cy fn;k x;k gS A 2& fcgkj lsok lafgrk ds fu;e & 74 ¼[k½ ,oa foRr foHkkxh; ifji= la[;k&6190 fnukad 27-04-1979 esa fufgr vuqns"kksa ds vkyksd esa 20 o'kZ dh vgZd lsok iwjh djus vFkok 50 o'kZ dh vk;q izkIr dj ysus ds mijkUr ;fn dksbZ fpfdRld fu;qfDr izkf/kdkjh dks de&ls&de rhu ekg igys fyf[kr lwpuk nsdj ,sfPNd lsok fuo`fr dk vkosnu nsrs gSa rks vkarfjd LoPNrk ,oa vads{k.k vkifRr vkfn dh lwpuk dze"k% iz"kk[kk&9 ,oa iz"kk[kk&8 ls izkIr dj rhu ekg ds vUnj ml vkosnu dk fu'iknu djuk vko";d gS A blfy, ;g vko";d gS fd ,sfPNd lsok fuo`fr ls lacaf/kr vkosnu izkIr gksus ds ,d lIrkg ds vUnj lafpdk miLFkkfir dj iz"kk[kk&9 ,oa iz"kk[kk&8 ls vkarfjd LoPNrk ,oa vads{k.k vkifRr dh fLFkfr izkIr dj yh tk; A iz"kk[kk&9 ,oa 8 rhu fnuksa ds vUnj vkarfjd LoPNrk rFkk vads{k.k vkifRr dh fLFkfr dks vafdr dj lacaf/kr iz"kk[kk esa lafpdk ykSVk nsaxs A 3&lacaf/kr iz"kk[kkvksa ds izHkkjh voj lfpo dks ;g O;fDrxr ftEesnkjh nh tkrh gS fd gj 15 fnu ij os vius v/khuLFk iz"kk[kkvksa esa izkIr LoSfPNd lsok fuo`fRr ls lacaf/kr vkosnuksa ,oa 59 lafpdkvksa dh fLFkfr dh tkudkjh izkIr djsa vkSj mlij le;&lhek ds vUnj Rofjr dkjZokbZ djsa A 4& lacaf/kr lHkh fu;a=h inkf/kdkjh dks Hkh ;g funs"k fn;k tkrk gS fd ,sfPNd lsok fuo`fr ls lacaf/kr lHkh vkosnuksa ij vius Li'V earO; ds lkFk ,d lIrkg ds vUnj foHkkx dks vxzlkfjr dj nsaA 5& ;fn tkWap ds dze esa ;g ik;k tkrk gS fd ,sfPNd lsok fuo`fr izkIr djus okys fpfdRlk inkf/kdkjh ij dksbZ foHkkxh; dk;Zokgh lapkfyr gS ;k vads{k.k vkifRr yafcr gS ;k mudh vgZd lsok fu;ekuqlkj 20 o'kksZ dh ugha gS fQj Hkh muds vkosnu dks fuLrkfjr djrs gq, mUgsa ;g lwpuk ns nh tk;sxh fd vkid vkosnu dks bl dkj.k fujLr dj fn;k x;k gS A 6& vxj ,sfPNd lsok fuo`fr ds laca/k esa izkIr vH;kosnuksa ds fu'iknu esa fdlh Hkh rjg dk foyEc n`f'Vxkspj gksrk gS rks foyEc ds fy, O;fDrxr ftEesokjh fu/kkZfjr djrs gq, fu;ekuqlkj muij dkjZokbZ dh tk;sxh A 7& izLrko esa iz/kku lfpo] LokLF; dk vuqeksnu izkIr gS A g0@& lat; dqekj ljdkj ds la;qDr lfpoA
59. A question would arise that if the petitioner‟s application dated 21.6.2012 was kept pending for fifteen months before its being rejected on 24.9.2013 who is responsible for such delay? Secondly, the paucity of teachers in the Government Medical College being not a ground referable to the provisions of Rule 74(b)(i) of the Bihar Service Code such rejection infact wholly uncalled for and per se illegal. In the considered opinion of this Court Rule 74(b)(i) of the Bihar Service Code does not brook of any two interpretation and in fact this aspect of the matter 60 stands well settled in the line of catena of decision of the Apex Court and of this Court as referred above that the provision of voluntary retirement by way of three months notice is automatic and the incumbent cannot be refused the privilege of voluntary retirement save and except when he has been placed under suspension. In fact even pendency of the departmental proceeding and/or audit objection as per circular of the department quoted above cannot be made a ground in view of the provisions made in Rule 74(b)(i) of the Bihar Service Code.
60. It is here that a lot of serious thinking will have to be done at the highest level and the powers to be running the administration. The Government may open any number of Medical Colleges but if its faculties (i.e. teachers) are not given due respect and are treated whimsically and arbitrarily, a day is not far that any and every respectable teacher in the Medical College upon completion of the period after which he can get voluntary retirement will not like to serve these Medical Colleges.
If the petitioner of the third case had sought voluntary retirement after being transferred from PMCH and NMCH where he was working as Assistant Professor and Associate Professor so may others, who too are subjected to arbitrary transfer and posting without following any rationale and in fact in violation of the statutory Rules of promotion and posting envisaging concept of 61 seniority cum merit. It is, thus, high time that the Government should evolve some rational and uniform policy for treating the cadre of teachers of Medical College with some more respect.
61. It is really pitiable that those who take decision sitting in the Secretariat in capacity of the officials of the administrative service are themselves assured of their first promotion on completion of six years and second promotion on completion of fourteen years but the persons like the petitioners in the first case and second case have been allowed to work on their post of Associate Professor for years together on current charge basis while continuing on their substantive post Assistant Professor. A current charge arrangement is only giving them the higher post without the privilege of the post and pay scale. This Court infact fails to understand as to why regular promotion cannot be given on annual basis or as and when vacancy arises. A day, therefore, is not far that if the things do not improve in the service conditions of teachers of Medical College the Government will have to face endless flake not only from the Medical Council of India by way of de-recognition of degrees of these Medical Colleges but also on account complete extinguishment of experienced teachers of class and merit. It is, thus, in the interest of the administration that some uniform mechanism is evolved for transfer and posting in the newly Medical Colleges which may be 62 that either the senior most for his experience is posted in these newly medical colleges or junior most because he has something to gain by way of promotion on the higher post in these new medical colleges.
62. Moreover when there has been now a practice of a large number of contractual appointment even on the post of Professors, Associate Professors and Assistant Professors in the medical colleges there should not be much difficulty at least in providing these medical colleges with such hands even on contract basis. In any event the State Government must stop arm twisting method for demoralizing teachers of the Medical Colleges and must keep in mind that the case of Dr. Lalit Kumar, the petitioner of the third case by way of voluntary retirement is only a manifestation of the heart burning in the cadre of the teachers of the Medical Colleges. If the Government does not act rationally and also immediately, even after noticing beginning of the end as found in these three cases, it may be well too late to revamp the situation.
63. It is well known that the Court cannot run the administration as it has neither the time nor expertise to do so but if the Court finds, as is in these three cases, that public administration is run at the dictate and design of the persons who had no fixed and uniform principle, it is the duty of the Court to 63 interfere and straighten matters out so that people do not lose confidence in the fairness of the administrative machinery. Thus, rethinking has to be done at the highest level in the light of whatever has been observed above with regard to present deteriorating condition of teaching in the medical colleges where repeated de-recognition degrees of Government Medical Colleges of the State of Bihar has become the order of the day.
64. As a consequence of the aforesaid discussion the transfer order dated 7.7.2013 in C.W.J.C.No. 13470/2013 is hereby quashed and since there is an existing vacancy on the post of Associate Professor in the Department of Orthopedics in PMCH the petitioner Dr. Vijay Kumar shall immediately stand reverted to his old post in P.M.C.H. forthwith.
65. Similarly, the transfer order in the second case dated 3.7.2013 in C.W.J.C.No. 15916/2013 is also hereby quashed and as there is a vacancy on the post of Associate Professor in the Department of Anatomy in NMCH, the petitioner Dr. Subodh Kumar would also immediately revert back to his own post in NMCH.
66. The third writ application, C.W.J.C.No. 23812/2013 is also allowed and the impugned order refusing the request of the Dr. Lalit Kumar for his voluntary retirement is hereby quashed and as notice period of three months has already been completed 64 the petitioner of this case would be entitled for his voluntry retirement and he would accordingly stand relieved of the duties of his post in Pawapuri Govt. Medical College with immediate effect.
67. Nothing said in this judgment will stand in the way of the State Government to frame a rational and transparent policy for transfer and posting of the teachers in Medical Colleges strictly in keeping with the statutory Rules, namely Senior Resident Tutor and Bihar Medical Education Service cadre Recruitment Appointment and Promotion Rules 2008 and the law laid down by this Court in the case of Dr. Shushma Pandey (supra) and Dr. Devi Dutta Gupta(supra). Having framed such policy, it would also be open to State Government to fill up all the vacancies on the teaching posts in its all medical colleges either by direct appointment or promotion or even transfer or deputation strictly in accordance with law. This exercise however must be completed within a period of three months from today so that the recognition of any of the Government Medical College is not adversely affected.
68. In the result all the three writ applications are allowed with cost, quantified at Rs. 10,000/- each, payable to the three writ petitioners by the State of Bihar within three months from today.
65
(Mihir Kumar Jha, J) Patna High Court Dated the 16th May 2014 A.F.R./ surendra/-