Sunday, 17, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Muzaffar Ansari vs The Jharkhand Academic Council
2026 Latest Caselaw 468 Jhar

Citation : 2026 Latest Caselaw 468 Jhar
Judgement Date : 29 January, 2026

[Cites 0, Cited by 0]

Jharkhand High Court

Muzaffar Ansari vs The Jharkhand Academic Council on 29 January, 2026

Author: Ananda Sen
Bench: Ananda Sen
                                                             2026:JHHC:2362




            IN THE HIGH COURT OF JHARKHAND AT RANCHI
                        W.P.(S) No.166 of 2024
                                  ------
   1. Muzaffar Ansari, son of Khalil Ansari, resident of Village
       Jatakothi, P.O. Sarbhanga, P.S. Mahgama, District-Godda.
   2. Md. Irshad Alam Ansari, son of Md. Murshid Ali Ansari,
       resident of Village Jatakothi, P.O. Sarbhanga, P.S. Mahgama,
       District Godda.
   3. Abdus Sattar, son of Abdul Wahab, resident of Village
       Basdiha, P.O. Lohandiya, P.S. Godda, District Godda.
   4. Md. Saddam Hussain, son of Md. Salimuddin Ansari, resident
       of Village Lalmatia, P.O. & P.S. Lalmatia, District Godda.
   5. Md. Hafazudin Ansari, son of Md. Kudrat Ansari, resident of
       Village Bhorai, P.O. Lohandiya, P.S. Lalmatiya, District Godda.
                                                    ... ... Petitioners
                                 Versus
   1. The Jharkhand Academic Council, through the Secretary, P.O.
       & P.S. Namkum, District Ranchi.
   2. The State of Jharkhand, through the Secretary, School
       Education & Literacy Department, Government of Jharkhand,
       having its office at MDI Building, Dhurwa, P.O. & P.S. Dhurwa,
       District Ranchi.
   3. The Deputy Commissioner, Godda, P.O., P.S. & District Godda.
   4. The Sub Divisional Officer, Mahagama, P.O., P.S. & District
       Godda.
   5. The District Education Officer, Godda, P.O., P.S. & District
       Godda.
   6. The Secretary, Managing Committee, Madarsa Darul Hoda,
       Kendua, Lalmatia, P.O. & P.S. Lalmatia, District Godda.
                                                  ... ... Respondents
                                  ------
               CORAM        : SRI ANANDA SEN, J.

------

For the Petitioner(s) : Mr. Rahul Kumar, Advocate For the Respondent(s): Mrs. Richa Sanchita, Advocate Ms. Risheeta Singh, Advocate Mr. Suraj Prakash, Advocate Md. Shahabuddin, Advocate

------

06/ 29.01.2026

By filing this writ petition, the petitioners have prayed

for the following reliefs:-

"(i) For issuance of an appropriate writ(s), order(s) or direction(s) in the nature of certiorari for quashing of the decision as contained in Memo No. JAC/Mada/232-

2026:JHHC:2362

3871/23 dated 28.12.2023 (Annexure-8) issued under the signature of the Respondent No.1; whereby the approval granted to the appointment of the petitioners vide letter no. JAC/Mada/232-

2118/23 dated 01.07.2023 has been cancelled on the strength of the recommendation made by the Deputy Commissioner, Godda as contained in letter no. 929 dated 3.08.2023.

(ii) For issuance of an appropriate writ(s), order(s) or direction(s) for quashing of the letter no. 929 dated 3.8.2023 (Annexure-7), whereby and whereunder on the basis of an ex-parte enquiry in relation to appointment of petitioners on the posts of Alim, Moulvi, Hafiz, Inter Trained and Matric Trained, their appointment has been recommended for cancellation on ground of lack of fairness in the selection process.

(iii) The petitioner further prays for issuance of appropriate writ, order or direction for quashing of the enquiry report dated 17.7.2023 (Annexure-6) whereby and whereunder on the basis of vague and frivolous allegation it has been prima facie opined that the allegation in relation to appointment of the petitioners by way of favour is true and hence, they have been recommended for termination.

(iv) The petitioners upon quashing of the impugned orders further pray for issuance of an appropriate writ(s), order(s) or direction(s) to pay monthly salary to the petitioners in lieu of their valid and lawful appointment as against the sanctioned and vacant posts, which has been duly

2026:JHHC:2362

approved vide letter of JAC contained in memo no. 2118/23 dated 1.7.2023."

2. Heard learned counsel representing the petitioners,

learned counsel representing the respondents - State &

Jharkhand Academic Council (JAC), and learned counsel

representing the interveners.

3. Be it noted that the intervener is not claiming any

independent right. He is also not claiming for any appointment.

Since, on his complaint, the impugned order of removal was

passed, he has addressed this Court.

4. After hearing the parties at length, I find that after

publication of an Advertisement being No.04/Mad/23 dated

20.04.2023, these petitioners were selected to the post of "Alim,

Moulvi, Hafiz" in "Madarsa Darul Hoda, Kendua, Lalmatia,

Godda". The said Madarsa is a Non-Government Aided Madarsa.

4.1. After the petitioners were selected, the intervener

complained about the selection process. Upon his complaint, a

Committee was formed for enquiring into the matter and based

on the enquiry report of the Committee, the Deputy

Commissioner of the District recommended withdrawal of

approval of appointment of the petitioners.

4.2. From the records, I find that prior to the appointment,

a similar complaint was lodged. The said complaint was enquired

into by a Three Member Committee consisting of Regional

Education Officer, Mahagama, Regional Education Officer, Godda

and Sub-Divisional Education Officer, Godda.

2026:JHHC:2362

4.3. On conclusion, of the aforesaid enquiry, an enquiry

report was submitted. In the said report, it was opined that

against the six sanctioned posts in Madarsa, written examination

and interview were conducted. It was also opined that the

guidelines and directions of Jharkhand Academic Council were

followed and the President and the Secretary of the School

Committee did not participate in the selection process, which

suggest that the process was transparent. The report does not

suggest any irregularity or illegality nor any malice was shown

against any person in the appointment process.

4.4. After the aforesaid report was forwarded to the

Authorities, the JAC approved the appointment of these

petitioners as per law. The said Approval is at page No.52

(Annexure-5) of the writ petition. The said Approval dated

01.07.2023 clearly suggests that since the petitioners were

selected after following the due process, their appointment is

being approved.

4.5. Once the appointment has been approved, the

intervener made a complaint. As per the complaint, the

allegations are as follows:-

"(i) the appointment process is not transparent and there was discrimination.

           (ii)    the applications of two candidates were not
                   sent    through   post,    rather   they   were

submitted directly to the School Authorities, which were accepted.

(iii) the results were not affixed in the Notice Board and no one was informed.

(iv) there was discrimination in evaluating the

2026:JHHC:2362

answer papers

(v) there was exchange of money and also the relatives of persons have been appointed."

4.6. Based on the aforesaid allegation, the Deputy

Commissioner formed a Three Member Committee. The

Committee consisted of Circle Officer, Boarijor, District Education

Officer, Godda and Sub-Divisional Officer, Mahagama.

5. The aforesaid Committee submitted an enquiry report

(Annexure-6 to the writ petition), which suggests that the Enquiry

Committee found that in the entire selection process, 44

candidates applied for appointment, out of which candidature of

05 candidates was rejected on the ground that they did not meet

the minimum qualification. Those rejected candidates did not

object their disqualification also.

5.1. The Committee further found that the allegation about

the two candidates of not sending their applications through post

is not correct as the Committee found that those two candidates

had also sent their applications through post. The Committee

found that no satisfactory reply was given by the Madarsa in

respect of publication of the information about the appointment.

5.2. Further, the Head Moulvi and the Secretary could not

give satisfactory reply in respect of the Rules, thus the Committee

concluded that there may be some element of doubt.

5.3. So far as correction of papers is concerned, there is

nothing in the report to suggest that there was any malpractice.

The marks which were allotted, after tallying were found to be

2026:JHHC:2362

correct.

5.4. In the report, the Committee found that there is no

substance in the allegation that the money was exchanged in the

entire appointment process. After holding this, the Committee

arrived at a conclusion that there is doubt in the selection process

which lacks transparency and independence.

6. After going through the aforesaid enquiry report, I

could not find any substantive material based on which the

aforesaid conclusions have been arrived at by the aforesaid

officers. Not only the allegations were vague without any specific

instances, similar is the material in the enquiry report. Without

any concrete material, based on surmises and conjectures, the

Authority had arrived at a conclusion that the appointment

process lacks transparency. When a Committee or an Authority

arrives at a conclusion that a process is not transparent or it is

biased, there must be some concrete evidence and instances

before the Committee. The Committee cannot arrive at such

conclusion merely on presumption or assumption. There is no

concrete evidence as such to arrive at the said conclusion.

7. Further, admittedly prior to approval of the

appointment of this petitioner by JAC, similar nature of complaint

was made but after a proper enquiry, all the allegations were

negated, thus the appointment was approved.

8. Further, once the appointment of the petitioners was

approved, the right had accrued in their favour. No notice to show

cause was ever issued before issuing the impugned order.

2026:JHHC:2362

9. Considering what has been held above, I find that

there is no substantive material to come to a finding that the

entire appointment process was against the law or was not

transparent and is malicious.

10. Thus, I find merit in this writ petition. The impugned

orders as contained in Letter No.232-3871/23 dated 28.12.2023

(Annexure-8 to the writ petition) and Letter No.929 dated

03.08.2023 (Annexure-7 to the writ petition), are hereby

quashed and set aside.

10.1. The respondents are directed to appoint the

petitioners by issuing an appropriate order.

10.2. The Letter of Approval bearing Memo No.JAC/Madarsa

No.232-2118/23 dated 01.07.2023 issued by the Jharkhand

Academic Council (JAC) (Annexure-5 to the writ petition), is

hereby revived.

11. Accordingly, this writ petition stands allowed. No

order as to costs.

12. Pending interlocutory application being I.A. No.6621

of 2024 and other pending interlocutory application, if any, stands

disposed of.

(ANANDA SEN, J.)

29th January, 2026 Prashant. Cp-2

Uploaded on 04.02.2026

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 

LatestLaws Partner Event : IJJ

 
 
Latestlaws Newsletter