Citation : 2022 Latest Caselaw 989 Patna
Judgement Date : 8 February, 2022
IN THE HIGH COURT OF JUDICATURE AT PATNA
Civil Writ Jurisdiction Case No.1987 of 2020
======================================================
1. Preeti Priya, Wife of Sri Devendra Kumar Singh, Daughter of Deo Lal Singh, Resident of Village- Dharampura, P.O.- Dhamar, P.S.- Ara Muffasil, District- Bhojpur- 802156 at presetn residing at House No. 422, New Mainpura, Beside Mahindra Priyadarshani, Saguna More, P.O.- Danapur, P.S.- Danapur, District- Patna. BSITET Roll No. - 2725118281.
2. Puja Kumari, Daughter of Ashutosh Kumar, Resident of - C/O Bhagirath Sharma, Road No. 9 H, Chitrakut Nagar, P.O.- Digha, P.S. - Danapur, District- Patna. BSITET Roll No.- 2529110484
3. Priyanka Kumari, Daughter of Arun Kumar Thakur, Resident of Mohalla-
Seikhpur, P.O.- Sheikhpur, P.S.- Ahiyapur, District- Muzaffarpur. BSITET Roll No.- 2529110305 4 Jai Prabhat Singh, Son of jai Prakash Singh, Resindent of Village Teghra, P.O. - Lakhanpur, P.S.- Tarapur, District- Munger. BSITET Roll No.- 0505110475 5 Sanjay Vidyarthi, Son of Suresh Jha, Ward No. 14, Village Sherpur Bahori, P.O- Bhan Borha, P.S.- Mahua, District- Vaishali. BSITET Roll No.- 1816110183
6. Pawan Kumar, Son of Arun Kumar Singh, Resident of Village and P.O-
Jamanganj, P.S.- Makhdumpur, District- Jahanabad. BSITET Roll No.- 3405110097
7. Mukesh Vishwakarma, Son of Gopal Vishwakarma, Resident of Village and P.O. - Baraon, P.S.- Piro, District- Bhojpur, BSITET Roll No.- 2711110129
8. Sony Kumari, Daughter of Rajendra Prasad Sahu, Wife of Suman Kumar, Resident of Masjid Chowk, Ward No. 13, P.O. and P.S. and District- Madhepura. BSITET Roll No.- 1309110011
9. Anuj Kumar Sharma, Son of Chitnarain Sharma, Resident of Village Panapur, Bateshwarnath, P.O.- Dhandhua, P.S.- Jandaha, District- Vaishali. BSITET Roll No.- 1802110104
10. Jaipal Kumar, Son of Kailash Prasad Yadav, Resident of Village- Badi Yusufpur, P.O. - Hajipur, P.S.- Industrial Area, Hajipur, District- Vaishali. BSITET Roll No.- 1804110306
11. Kumari Neha, Daughter of Devesh Chandra Pandey, Resident of Near N.H.
28, P.O. Mathiya Zirat, P.S.- Chatauni, Motihari, District- East Champaran. Patna High Court CWJC No.1987 of 2020 dt.09-02-2022
BSITET Roll No.- 2003110831
12. Laxmi Narayan, Son of Rajendra Prasad, Resident of Maruti Nagar, Chiriyatand, P.O. GPO, P.S.- Jakkanpur, District- Patna. BSITET Roll No.- 2515110094
13. Manoj Kumar Singh, Son of Ram Bilas Singh, Resident of Chhat Talab, P.O.- Mainatand, P.S.- Dhasar, District- Dhanbad. BSITET Roll No.- 2607110016
14. Sunil Kumar Paswan, Son of Bharat Lal Paswan, Resident of Mauzmabad, P.O.- Narayanpur, P.S.- Bihpur, District- Bhagalpur. BSITET Roll No.- 1131110100
15. Archana Kumari, daughter of Raghubansh Singh, Wife of Om Prakash Kumar, Resident of Uppar Dhaura, P.O.- Jawaharnagar, P.S.- Bicha, District- Ramgarh. BSITET Roll No.-3301110973
16. Niwash Kumar Verma, Son of Sidheshwar Prasad, Resident of Gosai Bigha, P.O.- Bhanail, P.S.- Akbarpur, District- Nawada. BSITET Roll No.- 3207110234
17. Aruna Priya, Daughter of Vijay Krishna Prasad Verma, Wife of Sanjay Kumar, Resident of Rajendra Sarovar, P.O.and P.S.- Chapra, District- Saran, BSITET Roll No.- 3632118047
18. Nitesh Kumar, Son of M.P. Choudhari, Resident of Ward No. 14, P.O.
Jahangira, P.S. and District - Khagaria. BSITET Roll No.- 0905110120
19. Shailesh Kumar, Son of K.N.Mandal, Resident of Binodpur Power House Road, P.O. and P.S. and District- Katihar. BSITET Roll No.-0412110467
20. Chandan Kumari, Daughter of Ramanath Jha, Resident of Dalan, Rampur Hasanganj, P.O. P.S. and District- Katihar. BSITET Roll No.- 0403110334
21. Deepak Kumar, Son of Anil Paswan, Resident of Village and P.O. - Kaithi, P.S.- Chautham, District- Khagaria. BSITET Roll No.- 0902110180
22. Farzana Praveen, Daughter of S.M. Ghayasuddin, Wife of Imteyaz Ahmad, Resident of Ward no. 5, P.O. and P.S.- Laheria Sarai, District- Darbhanga. BSITET Roll No.- 1702110251
23. Maharana Pratap, Son of Bhola Prasad Bhagat, Resident of Adarsh Nagar Fulkiya, P.O. and P.S.- Ghogha, District- Bhagalpur. BSITET Roll No.- 1112110204
24. Pramod Kumar, Son of Siyasharan Prasad, Resident of Village Mandilpur, P.O. and P.S.- Rahui, District- Nalanda. BSITET Roll No.- 2609110524
25. Chandan Kumar Bharti, Son of Binod Kumar Bajapeyee, Resident of P.O.-
Jhakhara, P.S.- Sarairanjan, District- Samastipur, BSITET Roll No.- Patna High Court CWJC No.1987 of 2020 dt.09-02-2022
2419118542
26. Kamlesh Kumar Dheraj, Son of Ram Bhajan Thakur, Resident of Nauhatta, P.O.- Paroriya, P.S.- Warish Nagar, District- Samastipur. BSITET Roll No.- 2419118874
27. Raj Kumar Chaudhary, Son of Ramanand Chaudhary, Resident of P.O. -
Lagunia Raghukanth, P.S. and District- Samastipur. BSITET Roll No.- 2411110477
28. Prasun Kumar Rajhans, Son of P.K.Rajhans, Village Chanderi, P.O. and P.S.-
Sabour, District- Bhagalpur, BSITET Roll No.- 1120110080
29. Chandra Nandan Kumar, Son of Chandrika Yadav, Resident of P.O. - Barah, P.S.- Harnaut, District- Nalanda. BSITET Roll No.- 2506110481
30. Suresh Kumar Nag, Son of P.C. Nag, Village Radha Nagar, P.O. and P.S.-
Katoria, District- banka. BSITET Roll No.- 1209110679
31. Jyoti Kumar, Son of Chandeshwar Sharma, Resident of Village Vikram Kaituka, P.O.- Nandan Kaituka, P.S.- Maker, Chapra, District- Saran. BSITET Roll No.- 3609110096
32. Raushan Kumar Sharma, Son of Chandeshwar Sharma, Resident of Village Vikram Kaituka, P.O.- Nandan Kaituka, P.S.- Maker, Chapra, District- Saran BSITET Roll No.- 3617110090.
33. Madhuranjan Kumar, Son of Ghoshpal Prasad, Resident of Yadurampur, P.O.- Masti chak, P.S.- Dariyapur, Chapra, District Saran. BSITET Roll No.- 3610110271
34. Raghunandan Kumar, Son of Bhabat Mandal, Resident of Ward No. 2, P.O.-
Babhani, P.S.- Gamharia, District- Madhepura. BSITET Roll No.- 1505110053
35. Deepak Kumar, Son of Ravindra Singh, Resident of Ujjainpatti, P.O. and P.S. Kinjer, District- Arwal. BSITET Roll No. 2506110719
36. Sonu Kumar, Son of Yogeshwar Mahto, Resident of P.O.- Bishaul, P.S.-
Harlakhi, District- Madhubani. BSITET Roll No.- 2549110200
37. Raj Kumar Gupta, Son of S.S. Gupta, Resident of Ward No. 9, Daulatganj, P.O. and P.S.- Bhagawan Bazar, District- Saran. BSITET Roll No.- 3602115319
38. Binod Kumar Yadav, Son of Chandrika Yadav, Resident of Parsa Amarda, P.O.- Sadhwarah, P.S.- Isuapur, District- Saran. BSITET Roll No.- 3625118580
39. Amit Kumar, Son of Anant Kumar, Resident of ward No. 13, P.O.- Narhan, P.S.- Bibhutipur, District- Samastipur. BSITET Roll No.- 2402110009 Patna High Court CWJC No.1987 of 2020 dt.09-02-2022
40. Ranjeet Kumar, Son of Vishwanath Thakur, Resident of Kamalpur, P.O. and P.S.- Pandaul, District- Madhubani, BSITET Roll No.- 2311110295
41. Raushan Kumar Raman, Son of Lekhnarayan Prasad Yadav, Resident of At P.O. Shripur, P.S. and District- Madhepura. BSITET Roll No.- 1505110568
42. Aaditya Kumar Srivastava, Son of Ravindra Nath, Resident of Near Masjid, P.O.- Laxmi Sagar, Saidpur P.S.- LNMU Campus, District- Darbhanga. BSITET Roll No.- 2219118001
43. Arvind Kumar, Son of Shankar Prasad Mahto, Resident of ward No. 9, P.O. -
Ashogi, P.S.- Bairgania, District- Sitamarhi. BSITET Roll No.- 1711118017
44. Prabhat Kumar, Son of Upendra Pandey, Resident of Village and P.O.-
Marai, P.S.- Jandaha, District- Vaishali. BSITET Roll No.- 1812110372 ... ... Petitioner/s Versus
1. The State of Bihar the Chief Secretary Government of Bihar New Secretariat Patna.
2. The Chief Secretary Government of Bihar New Secretariat Patna
3. The Principal Secretary, Human Resource Department, New Secretariat, Patna Bihar
4. The Principal Secretary, Department of Education, Government of Bihar Patna.
5. The Director, Secondary Education, Government of Bihar Patna New Secretariat, Patna
6. The Director, Senior Secondary Education, Government of Bihar Patna New Secretariat, Patna
7. The Bihar School Examination Board through its Chairman, Patna
8. The Chairman, Bihar School Examination Board,
9. The National Council for Teacher Education, through its Chairperson, New Delhi
10. The Chairperson, The National Council for Teacher Education, New Delhi ... ... Respondent/s ====================================================== with Civil Writ Jurisdiction Case No. 2133 of 2020 ====================================================== Prashant Shekhar Son of Ram Naresh Sharma Resident of Village- Nagwa Parsa, P.S.- Naubatpur, District- Patna.
... ... Petitioner/s Versus Patna High Court CWJC No.1987 of 2020 dt.09-02-2022
1. The State of Bihar through the Principal Secretary, Department of Education, Govt. of Bihar, Patna.
2. The Under Secretary, Department of Education, Govt. of Bihar, Patna.
3. The Director, Primary Education, Govt. of Bihar, Patna.
4. The Bihar School Examination Board through its Chairman, Fraser Road, Patna.
5. The Secretary, Bihar School Examination Board, Fraser Road, Patna.
... ... Respondent/s ====================================================== with Civil Writ Jurisdiction Case No. 5569 of 2020 ======================================================
1. Niranjan Kumar S/o Yogendra Singh R/o- Sidheshwar Nagar, House no.
180, P.o.- GPO, P.s.- Patliputra, District- Patna, BSITET Roll No. 2502115202
2. Gunjan Kumar S/o sri Shatrughan Prasad Singh, R/o- Tarbanna, Ward no.
34, P.o.- Begusarai, P.s.- Nagar Thana Begusarai, District- Begusarai, BSITET Roll No. 1018118155
3. Bishnu Mukhiya S/o Madhuri Mukhiya R/o- at Lohna East, P.s.- Lonha Road, P.s.- Bhairavasthan, District- Madhubani, BSITET Roll No. 2301115195
4. Husain Tabish S/o Mohazir Hussain R/o- Ward no. 1, Balbhadhrapur Goh , P.o.- Gowpur, P.s.- Ujjiarpur, Dist.- Samastipur, BSITET Roll No. 2405110220
5. Ratnesh Kumar Dwivedy s/o Om Prakash Dwivedy R/o- Shivrajpur, Ward no. 1, P.s.- Nautan, District- West Champaran, BSITET Roll No. 1917118535
6. Akhilesh Kumar s/o Ram Lakhan Singh, R/o- Ward no. 4, Kheshrahi, Raghunathpur, P.o.- Khesharahi, District- Vaishali, BSITET Roll No. 18101110367
7. Vijay Kumar S/o Sukhdeo Mandal R/o- at and P.o.- Marar, P.s.- Morkahi, District- Khagaria, BSITET Roll No. 0910110580
8. Prabritika Kumari W/o Priyabrat Narayan Yadav, R/o- at barahi, P.o.-
Anandpura, P.s.- Udakishunganj, District- Madhepura, BSITET Roll No. 150811868 ... ... Petitioner/s Versus Patna High Court CWJC No.1987 of 2020 dt.09-02-2022
1. The State of Bihar through the Chief Secretary, Government of Bihar, New Secretariat, Patna
2. The Principal Secretary, Department of Education, Government of Bihar, Patna
3. The Director, Secondary Education, Government of Bihar, Patna, New Secretariat, Patna
4. The Director, Senior Secondary Education, Government of Bihar, Patna, New Secretariat, Patna
5. The Bihar School Examination Board through its Chairman, Patna
6. The Chairman, Bihar School Examination Board, Patna
7. The National Council for Teacher Education, through its Chairperson, New Delhi
8. The Chairperson, The National Council for Teacher Education, New Delhi ... ... Respondent/s ====================================================== with Civil Writ Jurisdiction Case No. 5995 of 2020 ======================================================
1. Sunil Kumar Sharma, S/O- Ramesh Sharma, R/O- At and P.O.- Lagumiya Surya Kant, P.S. and District - Samastipur - 848101 BSITET Roll No. 2417110030.
2. Vibha Kumari, D/O- Shashi Kant Pandey, R/o- Muhalla - Sahebganj, Butainbari, P.O.- Chapra, P.S. Chapra Town, District- Saran. BSITET Roll No. 3630118314.
3. Abha Kumari, D/o- Paras Nath Hazra, R/O- At- Chandmari Ekouna motihari, Near SNAITI, Ward no. 26, P.O. - Motihari, P.S. - Town Thana, District East Champran - 845401, BSITET Roll No. 2001110032.
4. Renu Kumari, D/O Shayam Babu Gupta, R/O- At Aamrapati Net Point, Chiraiyatand, Nala Road, P.O. - G.P.O., P.S.- Cankarbagh, District- Patna. STET Roll No. - 2537110088.
5. Pritam Shree, D/O- Kamleshwari Purbey, r/O- At Ward No. 07, Kalawati Nagar, P.O. - Meriganj, P.S.- Ranigang, District- Araria- 854334 BSITET Roll No. 0210110001.
6. Suprabhat Kumar, S/O- Ram Chandra Yadav, R/O - At - Ghoshi Tola, P.O.-
Munger, P.S.- Kotwali, District- Munger- 811201, BSITET Roll No. 0515110247.
7. Jayant Kumar, S/o - Jai Narayan Prasad, R/O- At- Shermari Bazar, P.O. and Patna High Court CWJC No.1987 of 2020 dt.09-02-2022
P.S. - Pinpiati, District- Bhagalpur- 813209 BSITET Roll No. 1135118290.
8. Shyam Kumar, S/O- Dindayal Prasad, R/O- At- Sandha Khemaji Tola, P.O.-
Sandha, P.S.- Muffesil, District- Saran 841301, BSITET Roll No. 3621110370.
9. Vijay Kumar, S/O- Arjun Thathera, R/O- At and P.O.- Chakway, P.S.-
Warisaliganj, District Nawada- 805130, BSITET Roll No. 3214110106.
10. Md. Saguib Rabbani, S/o- Nasim Akhter, R/o- vill - Guch Laxmipur, P.O.-
Doria Sonapur, P.S.- Simraha, District- Araria- 854311, BSITET Roll No. 2568118740.
11. Alok Kumar Pandey, S/o Rajendra Pandey, R/O- Vill and P.O. - Badka Gaon, P.S.- Mirganj, District- Gopalganj- 841436, BSITET Roll No. 3809118097.
12. Pragas Kumar, S/O- Lildhari Prasad, R/O village - Pitokhari, P.O.- Rukhai, P.S. - Chandi, District - Nalanda BSITET Roll No. 2609110456.
13. Ajit Kumar Yadav, S/O- Jaleshwar Prasad, R/O- Vill- Ramjanipur, Vaya-
Shivnarayanpur, P.S.- Kalgi Ganj, District- Bhagalpur - 813203, BSITET Roll No. 1133118123.
14. Amar Kumar, S/O Ravi Nandan Singh, R/o At- Shivnagar Fardogola, P.O.-
Muzaffarpur, P.S.- Sadar Bhagawanpur, District- Muzaffarpur, Pin- 842001, BSITET Roll No. 1601110533.
15. Krishna Prasad, S/O- Bhola Prasad, R/O- vill - Hamid Nagar, P.O. and P.S.-
Baghoi, District- Aurangabad, BSITET Roll No. 3105118045.
16. Naval Krishna, S/O- Krishna Sah, R/O- Muhalla - Chunabhatti, P.O.- Laxmi Sagar, P.S.- L.N.M.U Darbhanga - 846009 BSITET Roll No. 2209110201.
17. Congress Kumar, S/o Javahar Prasad, R/o village - Pitokhari P.O. - Rukhai, P.S.- Chandi, District- Nalanda, Pin Code- 803108 BSTET Roll No. 2603110417.
18. Robin Kumar, S/o Suresh Kumar Singh, R/o village - Near Vedanta Hospital Chanakya Nagar, Kumhrar, P.O. - B.H. Colony, P.S.- Agamkuan, Dist- Patna Pin Code- 800026. BSTET Roll No. 2538110169.
19. Sanjay Kumar Singh, S/o Nageshwar Mandal, R/o at Tale Tola Khuthari, P.O.- Lalapur, Bhader, P.S.- Kahalgaon, District- Bhagalpur, Pin Code - 813203, BSTET Roll No. 1140118081.
20. Amar Kumar Kamat, S/o Ram Prasad Kamat, R/o village - Devnathpatti, P.O. - Hatni, P.S.- Ghoghardiha, District- Madhubani, Pin code - 847402, BSTET Roll No. 2317118098.
21. Rajeev Kumar, S/o Umesh Rai, R/o village and P.O.- Sultanpur, P.S.- Derni, Patna High Court CWJC No.1987 of 2020 dt.09-02-2022
District- Saran (Chapra), Pin Code- 841202. BSTET Roll No. 3628118566.
22. Abhimanyu Kumar, S/o Binod Prasad, R/o village - Jagdishpur Kushahi, P.O.- Mahamadpur Balmi, P.S.- Motipur, District- Muzaffarpur, Pin Code - 843111. BSTET Roll No. 1623118039.
23. Julee Kumari, D/o Vishwanath Prasad, R/o village and P.O. - Raghopur Bakhari, P.S. and District- Sitamarhi, BSTET Roll No. 1701115124.
24. Manish Kumar, S/o Vijay Kumar Singh, R/o village - Makhdumpur, P.O. -
Parthu, P.S.- Ekangarsarai, Pin Code - 301301 BSTET Roll No. 2516110065.
... ... Petitioner/s Versus
1. State of Bihar, through the Chief Secretary Government of Bihar New Secretariat Patna.
2. The principal Secretary, Department of Education, Government of Bihar Patna.
3. The Director, Secondary Education, Government of Bihar Patna New Secretariat, Patna.
4. The Director, Senior Secondary Education, Government of Bihar Patna New Secretariat, Patna.
5. The Bihar School Examination Board through its Chairman, Patna.
6. The Chairman, Bihar School Examination Board, Patna.
7. The National Council for Teacher Education, through its Chairperson, New Delhi.
8. The Chairperson, The National Council for Teacher Education, New Delhi.
... ... Respondent/s ====================================================== with Civil Writ Jurisdiction Case No. 6760 of 2020 ======================================================
1. Rakesh Kumar Son of Rajdeo Singh Resident of Mohalla-Near Devi Asthan Laljee Tola, P.S.-Gandhi Maidan, P.O.-GOP, District-Patna.
2. Abhay Kumar Son of Punit Raut, Resident of Village-Bakra, P.S.-Bind, P.O.-
Bakra, District-Nalanda.
3. Rupesh Kumar Son of Ramnandan Prasad Resident of Village-Tetrawan, P.S.-Manpur, District- Nalanda.
4. Amit Kumar, Son of Binod Kumar Singh Resident of Village Sarvodyanagar, Mirjapur Bandwar, P.S.-Mirzapur,P.O.-Sarvodaya Nagar, Patna High Court CWJC No.1987 of 2020 dt.09-02-2022
District-Begusarai.
5. Aditya Narayan Pandey Son of --- Resident of Village-Barhi, P.S.-Barhi, P.O.-Dhanarua, District-Patna.
6. Ravi Ranjan Kumar Son of Ramish Sharma Resident of Village-Dosut, P.S.-
Warisaliganj, P.O.-Dosut, District-Nawada.
7. Phool Chandra Gupta, Son of Satya Narayan Prasad , Resident of -Ward number22, Gola Road, P.S.-Nagar, P.O.-Begusarai, District-Begusarai.
8. Niranjan Gandhi Son of Daya Shankar Prasad Resident of Village-Kumbi, P.S.-Cheriabariatpur, P.O.-Kumbhi, District-Begusarai
9. Rajnish Kumar Sinha Son of Pramod Kumar Sinha, Resident of Mohalla-Sai Dham, Rajiv Nagar, Road no 24 P.S. and P.O. and District-Patna.
10. Shishupal Kumar, Son of Ram Nandan Singh Resident of Village-Sikandra, P.S.-Sikandra, P.O.-Sikandra, District-Jamui.
11. Bhola Kumar Son of Surendra KUmar Singh Resident of Village-Dabil, P.S.-
Khaira, P.O.-Dabil, Disrict-Jamui.
12. Dharmendra Kumar, Son of Budha Mandal Resident of Lakhanpur, P.S.-
Gopalpur, P.O.-Gopalpur, District-Jamui.
13. Jitendra Kumar Roy, Son of Shyam Sundar Roy, Resident of Village-Sirman Dih, P.S. and P.O.-Saraswati Batwar Tolam, Siram Dih, District-Jamui.
14. Sima Kumari Wife of Navin Kumar Resident of Village-NayaGaon, P.S.-
Gidhor, P.O.-Naya Gaon, District-Jamui.
15. Sujata Suman Daughter of Raj Narayan Shukla, Resident of Village-Shukla Hotel Chakai More, P.S. and P.O.-Chakai, District-Jamui.
16. Chandra Kant Singh Son of Bhola Prasad Singh Resident of Village-
Ratanpur, P.S.-Gidhor, P.O.-Ratanpur, District-Jamui.
17. Sanjay Kumar Son of Nageshwar Prasad Singh, Resident of Village-Chandra Chak, P.S.-Nimchak Bathani, P.O.-Telari, District-Gaya.
18. Vikas Kumar Son of Late Chakradhar Prasad Singh Resident of Mohalla Naya Tola Mahisouri, P.S. and P.O. and District-Jamui.
19. Shashi Bhushan Kumar Sah Son of Mahadeo Sah Resident of Village-
Nardih, P.S.-Jamui, District-Jamui.
20. Jitendra Kumar Dubey Son of Abhimanu Dubey, Resident of Village-
Sikhriya, P.S.-Jamui, P.O.-Sanpe, Distrit-Jamui.
21. Vikash Kumar Son of Rajendra Mandal Resident of Village-Tetariya, P.S.-
Khaira, P.O.-Nariyana, Disrtrict-Jamui.
22. Shobha Kumari Daughter of Rajendra Mandal Resident of Village-Tri Dabil, P.S. and P.O.-Dabil, District-Jamui.
23. Narendra Kumar Mishra Resident of Basudeo Mishra, P.S.-Khaira, P.O.- Patna High Court CWJC No.1987 of 2020 dt.09-02-2022
Chuan, District-jamui.
24. Diwakar Kumar Ram Son of Bhagwan Ram Resident of Village- Kolhua, P.S.-Khaira, P.O.-Banpur, District-Jamui.
25. Anuj Kumar Son of Avadh Kishor Singh Resident of Village-Dhobghat, P.S. and P.O.-Gidhaur, District-Jamui.
26. Manish Kumar Son of Shyam Bihari Prasad Resident of Village-Sarvoday Nagar Guruaa, P.S.-Guraiya, P.O.-Guruaa, District-Gaya.
27. Punam Kumari Daughter of Janki Nandan Prasad, Resident of Village-
Kurmawa, P.S. and P.S.-Kurmawa, District-Gaya.
28. Priyanka Kumari Daughter of Raghunandan Prasad Resident of Village-
Nauranga, P.S. and P.O.-Islampur, Disrict-Nalanda.
29. Pappu Kumar Son of Devendra Prasad Yadav, Resident of Village-Birampur, P.S.-Harnaut, P.O.-Lohara, District-Nalanda.
30. Sanjay Kumar Son of Sadan Prasad Resident of Mohalla-Bhainsaur, P.S. Laheti, P.O.-Bihar Sharif, District-Nalanda.
31. Akshay Kumar Son of Sitaram Prasad Resident of Village-Paingari P.S.-
Warisaliganj, P.O.Paingari, District-Nawada.
32. Dharmvir Kumar Son of Balmukund Yadav Resident of Village-Meyar, P.S.-
Noorsarai, P.O.-Kairi Meyar, District-Nalanda.
33. Abhay Kumar Vidyarthi Son of Yogeshwar Prasad, Resident of Village-
Kurmawan, P.S.-Cherki, P.O.-Kurmawan, District-Gaya.
34. Kumar Ajay Son of Ramjee Prasad Resident of Mohalla-Umesh Chandra Sarkar Road Pita Maheshwar, P.S.-Civil line, P.O.-Head Post Office, District-Gaya.
35. Avinash Kumar Son of Nand Kishor Singh, Resident of Village-Ghanshyam Bigha, P.S.-Makhdumpur, P.O.-Birra, District-Jehanabad.
36. Kaudhal Kishor Son of Sunil Kumar Resident of Village-Janakpur, P.S.-
Muffasil, P.O.-Buniyadganj, District-Gaya.
37. Manish Kumar Son of Baleshwar Prasad Singh Resident of Village-Sripur, P.S.-Belaganj, P.O.-Sripur, District-Gaya.
38. Akhilesh Kumar Son of Surendra Prasad Singh Resident of Village-
Kosdihra, P.S.-Sandesh, P.O.-Pawar, District-Bhojpur.
39. Abhishek Kumar Sono f Indu Shekhar Singh Resident of Village-Birpur Thana Road Ward No.4, P.S.-Birpur, P.O.-Birpur, District-Supaul.
40. Shveta Kumari Daughter of Ramashish Singh Resident of Village-Birna, P.S. and P.O.-Sikathi, District-Buxar.
41. Subodh Kumar Son of Dinesh Sinhg, Resident of Village-Kurdheta PS-
Pakaribarwan, P.O.-Simeriya, District-Nawada. Patna High Court CWJC No.1987 of 2020 dt.09-02-2022
42. Kumari Sweta, Daughter of Rajendra Singh Resident of Village-
Mohaddiganj, P.S. and P.O. Sasaram, District-Sasaram.
43. Santosh Kumar Gupta Son of Lakhan Lal Gupta, Resident of Villge-Ganjpar, P.S.and P.O.-Barbigha, District-Shekhpura.
44. Pradeep Kumar, Son of Jageshwar Prasad, Resident of Village-Jagdishpur, P.S.Nalanda,P.O.Nirpur, District-Nalanda.
45. Priyanka Kumari Daughter of Nagendra Prasad Resident of Village-
Lagunaha, P.S.-Chautarna, P.O.-Lagunaha, District-West Champaran.
46. Sanjay Kumar Pandey, Son of Mithilesh Pandey, Resident of Village-
Uttarnawan, P.S.-Rahui, P.O.-Uttarnawan, District-Nalanda.
47. Munna Kumar Singh Son of Triloki Singh Resident of Village-Barkagaon, P.S.-Tarari, P.O.-Barkagaon, District-Bhojpur.
48. Vijay Kumar Son of Arjun Mehto, Resident of Dhira, P.S.-Halsi, P.O.-Dhira, District-Lakhisarai.
49. Shivdatt Kumar Pal, Son of Shashi Kumar Pal, Resident of Village-Namand, P.S.-Sialo, P.O.-Namand, District-Nalanda.
50. Arun Kumar Singh Son of Late Rameshwar Prasad Singh Resident of Village-Bhadas Utri Ward number 9, P.S.-Muffasil, P.O.-Bhadas, District- Khagariya.
51. Jitendra Kumar Sharma Son of Naryan Sharma Resident of Village-Balaur, P.S. and P.O.-Rasauk, District-Khargaria.
52. Birju Kumar Son of Nand Kumar Prasad Resident of Village-Mala Chakaryapath, P.S. and P.O.-Jehanabad, District-Jehanabad.
53. Amit KUmar Son of Rajendra Singh Resident of Village-Unta Madarpur, P.S. and P.O. and District-Jehanabad.
54. Brajendra Kumar, Son of Ram Prasad Pandit, Resident of Village-
Jolahbigha, P.S.-Parasbigha, P.O.-Sakurabad, District-Jehanabad.
55. Brajesh Kumar Singh Son of Brij Kishor Singh Resident of Village-
Maksudpur Karariya, P.S.-Shyampur Bhathan, P.O.-Maksudpur Karariya, District-Sheohar.
56. Nitesh Kumar Son of Ramdeo Sah Resident of Village-Ghachhi Tola Power House road, Ward Number 32, P.S. and P.O. and District-Begusarai.
57. Rajendra Mahto Son of Narayan Mahto Resident of Village-Masarh, P.S.-
Udwant Nagar,P.O.-Masarh, District-Bhojpur.
58. Mithilesh Kumar Son of Bhuvaneshwari Mehta Resident of Village-Ward number 11, Jiwachpur, P.S. and P.O.-Tikajiwachpur, District-Madhepura.
59. Santosh Kumar Saon of Chandra Deo Prasad, Resident of Village-Amakuan, Patna High Court CWJC No.1987 of 2020 dt.09-02-2022
P.S.-Tikari, P.O.-bara, District-Gaya.
60. Hari Krishna Kumar, Son of Janardan Prasad, Resident of Village-Rais, P.S.-
NTPC Barh, P.O.-Bhagwatipur Karmour, District-Patna.
61. Dheeraj Kumar Singh Son of Ranjeet Prasad Singh Resident of Mohalla-
Nayatola Mahisauri by Pass road, South of LIC Office, P.S. and P.O. and District-Jamui.
62. Kumar Sudhanshu, Son of Gajadhar Prasad Resident of Village-Darsanda, P.S. and P.O.-Sikandra, District-Jamui.
63. Bibhuti Kumar Singh Son of Manohar Singh, P.S.-Gidhaur, P.O.-Gidhaur, District-Jamui.
64. Sandeep Kumar Son of Raghunandan Prasad Resident of Village-Lahasi Bigha, P.S.-Aungari Dham, P.O.-Bisai Bigha, District-Nalanda.
65. Ratnmeshwar Rajhans, Son of Shiv Shankar Rajhans, Resident of Village-
Kumardih, P.S.-Khaira, P.O.-Banpur Gidhaur, District-Jamui.
66. Md. Akhlaque, Son of Abdul Subhan, Resident of Village-Khajanpura, P.S.-
Patepur, P.O.-Bariyarpur, District-Vaishali.
67. Ranjeet Kumar Son of BHla Mahto, Resident of Village-Machhahi,P.S.-
Sakra, P.O.-Machhahi, District-Muzaffarpur.
68. Sanjeev Kumar Son of Sarwan Mishra Resident of Village-Barma thaman Bigha, District-Gaya.
69. Ratan KUmar Mandal Son of Shivnarayan Mandal Resident of -Sakraili, P.S.-Danokhora, P.O.-Bijaili, District-Katihar.
70. Niraj Kumar Singh Son of Krishna Kumar Singh Resident of Ward no. 22, Durgasthan Colony no.1, P.S.-Kathihar, P.O.Kathihar, District-Katihar.
71. Vijay KUmar Son of Ramlagan Mahto, Resident of Ward No.4, Teja Tola, P.S. and P.O. and District-Katihar.
72. Rajesh Kumar Son of Subhash Bhagat, Resident of Village-Lahasha, P.S.-
Manshahi, P.O.-Kuretha, District-Katihar.
73. Kailash Kumar Mandal Son of Mahrndra Mandal, Resident of Village-
Khaira, P.S.-Muffasilkathihar, P.O.-Danokhora, District-Katihar.
74. Ajay KUmar Son of Yogendra Prasad Tiwari Resident of Village-Jhanjhara, P.S.-Pasraha, P.O.-Jhanjhara, District-Khagaria.
75. Suman Kumar Son of Indradeo Singh Resident of Banmankhi, P.S.-
Banmankhi, P.O.-Kajhi, District-Purnea.
76. Swadesh Suman Son of Devnarayan Yadav Resident of Village-Ramnagar Sarwasa, P.S.-Muffasil Katihar, P.O.-Belwa, District-Katihar.
77. Toshu Kumari Daughter of Pramod Kumar Resident of Dhanesar Ghat, P.S.-
Biharsarif, P.O.-Biharsarif, District-Nalanda. Patna High Court CWJC No.1987 of 2020 dt.09-02-2022
78. Niranajn Kumar Son of Ashok Kumar Singh Resident of Babuganj, P.S.-
Rafiganj, P.O.-Rafiganj, District-Aurangabad.
79. Chunchun Kumar Son of Ramswarup Singh Resident of Village-Gurmha, P.S.-Muffasil, P.O.-Sadipur, District-Hawada.
... ... Petitioner/s Versus
1. The State of Bihar thriough its Principal Secretary, Government of Bihar, Patna.
2. The Aditional Secretary, Education Department, Government of Bihar.
3. The Bihar School Examination Board, Patna, Bihar.
4. The Examination Controller, Bihar School Examination Board, Patna.
... ... Respondent/s ====================================================== with Civil Writ Jurisdiction Case No. 7645 of 2020 ======================================================
1. Ranjit Kumar Raini Son of Suresh Khan Village- Sahuria, P.S.- Janki Nagar, District- Purnea, BSITET Roll No. 0110110466
2. Alok Kumar Chandan Son of Mahadeo Jha Village- Mahinathpur, P.S.-
Basopatti, District- Madhubani, BSITET Roll No. 1701110236
3. Rakesh Kumar Son of Ram Kripal Sah Village- Panchtaki Jadu-14, Panchtaki, P.S.- Bairgania, District- Sitamarhi, BSITET Roll No. 1712118206
4. Sudhansu Kumar Son of Krishna Kumar Village- Sakh Mohan, P.S.-
Bibhutipur, District- Samastipur, BSITET Roll No. 2416110979
5. Rajesh Ram Son of Rambilas Ram Village- Bariarpur (West) Ward No. 3, Khodawandpur, District- Begusarai, BSITET Roll No. 1012110077
6. Rajesh Kumar Son of Rameshwar Mahto Village- Bhuswar, P.S.- Bibhutipur, District- Samastipur, BSITET Roll No. 2411110798 ... ... Petitioner/s Versus
1. The State of Bihar Bihar.
2. The Chief Secretary Govt. of Bihar, New Secretariat, Patna.
3. The Principal Secretary Human Resources Department, New Secretariat, Patna.
4. The Principal Secretary Department of Education, New Secretariat, Patna.
5. The Director Secondary Education, Government of Bihar, Patna, New Patna High Court CWJC No.1987 of 2020 dt.09-02-2022
Secretariat, Patna.
6. The Director Senior Secondary Education, Govt. of Bihar, Patna, New Secretariat, Patna.
7. The Bihar School Examination Board Through its Chairman.
8. The Chairman Bihar School Examination Board, Patna.
9. The Deputy Secretary Education Department, Bihar, Patna.
... ... Respondent/s ====================================================== with Civil Writ Jurisdiction Case No. 8108 of 2020 ======================================================
1. Bibekanand Kumar Son of Khagendra Yadav Resident of Village-
Laxminiya, P.s.-Triveniganj, P.O.-Daparkha. District-Supaul.
2. Rajesh Kumar Son of Mahendra Sahu Resident of Village-Ram Nagar, P.S.-
Bhapityahi, P.O.-Shahpur, District-Supaul.
3. Sanjeev Kumar Son of Hriday Narayan Yadav, Resident of Village-
Daparkha, P.S.-Triveniganj, P.O.-Daparkha,District-Supaul.
4. Jai Praash Bharti, Sono f Ram Vatar Yadav, Resident of Village-Ladugarh, P.S.-Jankinagar, P.O.-Ladugarh, District-Purnea.
... ... Petitioner/s Versus
1. The State of Bihar through its Principal Secretary, Government of Bihar, Patna.
2. The Additional Secretary, Education Department, Government of Bihar.
3. The Bihar School Examination Board, Patna. Bihar.
4. The Examination Controller, Bihar School Examination Board, Patna.
... ... Respondent/s ====================================================== Appearance :
(In Civil Writ Jurisdiction Case No. 1987 of 2020) For the Petitioner/s : Mr.Sanjeev Kumar Mishra For the Respondent/s : Mr. Hitesh Suman For Interveners : Ms. Ritiaka Rani For the NCTE : Mr. Sunil Kumar Singh (In Civil Writ Jurisdiction Case No. 2133 of 2020) For the Petitioner/s : Mr.Shashank Chandra For the Respondent/s : Mr.Smt.Shilpa Singh (Ga12) (In Civil Writ Jurisdiction Case No. 5569 of 2020) Patna High Court CWJC No.1987 of 2020 dt.09-02-2022
For the Petitioner/s : Mr.Shashi Shekhar Tiwary For the Respondent/s : Mr.Subhash Chandra Mishra (Sc16) For the NCTE : Mr. Sunil Kumar Singh (In Civil Writ Jurisdiction Case No. 5995 of 2020) For the Petitioner/s : Mr. Shashank Chandra For the Respondent/s : Mr.Ashutosh Ranjan Pandey (Aag15) For the NCTE : Mr. Sunil Kumar Singh (In Civil Writ Jurisdiction Case No. 6760 of 2020) For the Petitioner/s : Mr.Ritika Rani For the Respondent/s : Mr Subash Chandra Mishra, (SC -16) For the B.S.E.B. : Sunil Kumar Mandal (In Civil Writ Jurisdiction Case No. 7645 of 2020) For the Petitioner/s : Mr.Nagendra Kumar Singh For the Respondent/s : Mr.Umesh Narayan Dubey, AC to G.P. 27 For the B.S.E.B. : Mr. Gyan Shankar (In Civil Writ Jurisdiction Case No. 8108 of 2020) For the Petitioner/s : Mr.Ritika Rani For the Respondent/s : Mr.Umesh Narayan Dubey, AC to G.P. 27 For the B.S.E.B. : Mr. Gyan Shankar ====================================================== CORAM: HONOURABLE MR. JUSTICE ASHUTOSH KUMAR C.A.V. JUDGMENT Date : 09.02.2022
All these writ petitions have been heard together
and a composite order is being passed.
2. The petitioners in C.W.J.C. No. 1987/2020
(Preeti Priya and 120 others) had initially challenged the
letter contained in memo no. 2381 dated 27.12.2019 issued
under the signature of the Director, Secondary Education,
Department of Education, Govt. of Bihar which inter alia
directed all the then Executive Officers -cum-Deputy
Development Commissioners and other authorities for not Patna High Court CWJC No.1987 of 2020 dt.09-02-2022
considering the persons for appointment as secondary and
senior secondary school teachers who have not passed
/obtained the B.Ed. Degree within five years of the
publication of result of secondary / senior secondary
teachers eligibility test 2011 (hereinafter referred to as
'BSTIET') conducted by the Bihar School Examination Board
(hereinafter referred to as 'Board') for the reason that the
guidelines of BSITET, 2011 clearly stipulated that a person
would become eligible for such employment only when one
year B.Ed. degree is obtained within five years of BSITET,
2011 result.
3. During the pendency of these writ
applications, the grievance of some of the pettiioners was
redressed by way of a Govt. circular allowing such
candidates to be considered who had obtained their B.Ed.
degree after obtaining their admission in B.Ed. course in
2016-18 session.
4. The learned counsel for the petitioners
informed this Court that the grievance of 77 petitioners of
C.W.J.C. No. 1987 of 2020 having been redressed, they
would not like to pursue this petition.
Patna High Court CWJC No.1987 of 2020 dt.09-02-2022
5. This Court vide order dated 5.10.2020
allowed one week time to the petitioners to file appropriate
affidavit for withdrawal of the writ application on behalf of
those whose grievance had been redressed.
6. Pursuant to the aforesaid order, an
Interlocutory Application No. 5 of 2021 was filed. The
aforesaid I.A. application though was not specifically allowed
but it would be deemed that the application of those 77
persons has been withdrawn.
7. It would be profitable to note that later, by
two other circulars / letters dated 13.01.2020 and
31.01.2020 issued under the signature of the Deputy
Secretary, Education Department, Govt. of Bihar, the above
noted condition of obtaining B.Ed. degree within five years of
the publication of the BSITET result 2011 was further
liberalized / relaxed. Some of the petitioners who did not
come within the zone of consideration sought further
liberalisation/ clarification in those circulars / letters with
necessary sequel direction to the respondents to consider
their cases also for appointment on the post of secondary
and senior secondary school teachers.
Patna High Court CWJC No.1987 of 2020 dt.09-02-2022
8. The intervenors in C.W.J.C. No. 1987
(Preeti Priya and Others); petitioners in C.W.J.C. No. 6760
of 2020 (Rakesh Kumar and 78 others) and the petitioners
in C.W.J.C. No. 8108 of 2020 (Bibekanand Kumar and 3
others) have contended that a strict interpretation to the
condition in BSITET guidelines of 2011 be given and only
such persons be considered in the 6th phase of appointment
who have passed one year B.Ed. Course within five years of
the publication of the result of BSITET examination.
9. Resultantly, they have prayed for quashing
of the afore-noted circulars dated 13.01.2020 and
31.01.2020.
10. Similar prayers as that in C.W.J.C. No.
1987 of 2020 (Preeti Priya and Others) have been made by
the petitioners in C.W.J.C. No. 5569 of 2020 (Niranjan
Kumar and 7 others), C.W.J.C. No. 5995 of 2020 (Sunil
Kumar Sharma and 19 others) as well as in C.W.J.C. No.
7645 of 2020 (Ranjit Kumar Raini and 5 others).
11. In order to appreciate the contention of
the parties, it would be necessary to refer to some basic
facts.
Patna High Court CWJC No.1987 of 2020 dt.09-02-2022
12. In the year 2011, Secondary / Senior
Secondary Teachers Eligibility Test (BSITET), 2011 was
conducted by the Board. For any person to appear in the
Eligibility test of 2011, the minimum requirement was
( Clause - VIII of the Rules ) was of 50% marks in
graduation from a recognized university with 5%
concession to the candidates of SC/ST, EBC and physically
disabled categories. Similar condition but with post
-graduate degree for Higher Secondary School Teachers was
fixed. Only for the residents of Bihar, the candidates were
required to obtain one year B.Ed. degree within five years.
13. The one year B.Ed. course prescribed by
the National Council for Teachers Education (hereinafter
referred to as the 'NCTE') was later changed by the Regional
Director of the Eastern Regional Committee of NCTE and the
course duration for B.Ed. was made for two years, which
was implemented and made effective from 2015-17 session
onwards.
14. For most of the petitioners who had taken
BSITET examination of 2011, the results were published in
the year 2012 (14.06.2012). However, for the examinees in Patna High Court CWJC No.1987 of 2020 dt.09-02-2022
the district of Saharsa, there was a re-examination in the
year 2013 and the results of such re-exmainees were also
published in the year 2013 (28.06.2013).
15. It would also be relevant here in this
context to state that the validity period for the BSITET 2011
examination was initially for a period of seven years from
the date of publication of result but it was extended for a
further period of two years vide order dated 26.06.2019
contained in memo no. 084 of 2019. Now the validity of the
BSITET, 2011 has been extended for life (Memo No. 893
dated 22.06.2021 issued under the signature of the Deputy
Secretary, Education Department with the approval of the
competent authority).
16. Pursuant to the aforesaid extension of the
validity period of the BSITET result, the Deputy Secretary,
Education Department, Govt. of Bihar came out with a
notification dated 01.07.2019 contained in memo no. 1142
for 6th phase of appointment of Government Teachers and
directed all the employment units to fill up the vacant posts
of Secondary and Senior Secondary School Teachers. The
vacancies were published by different employment units in Patna High Court CWJC No.1987 of 2020 dt.09-02-2022
the State of Bihar which led the petitioners to fill up forms
for being considered for their selection.
17. Some of the petitioners had not
completed the B.Ed. course within five years of the
publication of the result and the reason ascribed was that
during the currency period of five years from the date of
publication of the result of BSITET, duration of the B.Ed.
course was increased from one year to two years. This,
therefore, required some relaxation in the Rules of 2011
BSITET examination or else all the candidates would be put
to insurmountable difficulties.
18. In the district and various employment
units, though merit / selection list was prepared but on
complaints from different quarters that the list also contained
the names of the persons who had not passed the B.Ed.
examination within five years of the publication of BSITET
result, a decision was taken on 27.12.2019 contained in
memo no. 2381 by the Director, Secondary Education, Govt.
of Bihar that cases of only such candidates would be
considered who have completed one year B.Ed. course within
the period of five years in terms of Clause -VIII of the Patna High Court CWJC No.1987 of 2020 dt.09-02-2022
Guidelines of 2011.
19. While this decision was challenged and
many writ petitions were pending consideration, the
Government, in its wisdom, came out with another
notification dated 13.01.2020 contained in memo no. 43
under the signature of the Deputy Secretary, Education
Department, Govt. of Bihar indicating that in the wake of
confusion over the reckoning date from which five years
criteria was to be counted, namely, whether it had to be
counted from the date when the examination was held or
from the date of the publication of the result, a decision was
taken that it shall be reckoned from the date of publication
of the result.
20. By the aforesaid letter, it was decided that
candidates who had appeared in the BSITET examination of
2011, whose results were published in the year 2012 and
who had enrolled themselves in B.Ed. course in session
2015-17 and whose results of B.Ed. course was published in
the year 2018, would be considered in the 6 th phase of
appointment process referred to above. Similarly, persons
whose results were published in the year 2013 who had Patna High Court CWJC No.1987 of 2020 dt.09-02-2022
taken admission in the B.Ed. course in session 2016-18 and
whose result was published on or before 1st of August 2019,
shall be considered.
21. Thereafter another decision was taken on
31.01.2020 which clarified the earlier circular. After taking
into account that the result of BSITET, 2011 was published
in the month of June 2012 and the candidates had to face
difficulty in getting admitted in B.Ed. course in session 2012-
13, the base year for such pass-outs of 2012 was taken to
be 2013 and with that calculation, it was decided that only
those successful candidates who had enrolled themselves in
the two years B.Ed. course in session 2016-18 would be
eligible for appointment in the 6 th phase, provided that
before the last date for submitting application, they had
obtained the B.Ed. degree. Similar concession was made for
such persons whose results were published in the year 2013.
22. The aforesaid decisions of the Government
in the Education Department impacted the careers of such
persons who had not obtained one year B.Ed. degree within
the period of five years or who had not obtained the degree
of two years B.Ed. course on or before the last date for Patna High Court CWJC No.1987 of 2020 dt.09-02-2022
submission of form for 6th phase of appointment or if they
had obtained the B.Ed. degree but had not enrolled
themselves for two years B.Ed. course in session 2016-18 or
2017 -19 as the case may be (those whose BSITET result
was published in 2013; though this was not clearly specified
in the later circular of 31.01.2020).
23. The aforesaid two decisions have not been
challenged by most of the petitioners as it comes to their
succor but some of them seek a further clarification with
respect to the case of pass-outs of 2013 regarding the base
year for them. However, aforesaid two circulars dated
13.01.2020 and 31.01.2020 have been questioned by the
intervenors and some of the writ petitioners with s as being
in breach of the original guidelines of BSITET examination of
2011.
24. Some of the petitioners whose BSITET
results were published in the year 2012 and they had got
themselves enrolled in B.Ed. course in session 2017-19
( their B.Ed. results having been published in the year 2019
prior to the last date fixed for submitting the application for
the 6th phase of appointment process), were also not Patna High Court CWJC No.1987 of 2020 dt.09-02-2022
considerd by the respondents by resorting to an extremely
technical reading of the aforesaid letters dated 13.01.2020
and 31.01.2020 that they had not enrolled themselves in
B.Ed. course in 2016-18 session, which had been
recognized, but had enrolled only in 2017-19 session which
was recognized only for pass-outs of 2013, though not
specifically but by necessary implication.
25. The petitioners have contended that when
five years window was given to successful candidates of
BSITET, 2011, they ought to have been given the entire
period of five years with relaxation for the reason that the
one year B.Ed. course was compulsorily changed to two
years course. It has thus been argued that the cut-off date
for obtaining B.Ed. degree for such persons should have
been 2017 and 2018 respectively. In that event, any person
who enrolled himself in session 2017-19 cannot be ignored
and non-suited as the beginning of that session was in the
last of the five years period. Even otherwise, if those
petitioners have obtained their B.Ed. degree which is the
basic requirement, before the last date of submission of
form, it has been argued, that there cannot be any reason Patna High Court CWJC No.1987 of 2020 dt.09-02-2022
why they should not be considered for being selected for
such posts.
26. The second limb of argument of such
petitioners is that if the base year for 2012 result was taken
to be 2013, then any person having enrolled himself in B.Ed.
course session of 2017-19 would be within the cap of five
years from the date of publication of result. Thus, there
would be no justification for insisting upon the enrollment of
such candidates in the B.Ed. course latest by session 2016-
18 or 2017-19 if the BSITET result was published in 2013
and not beyond. What is relevant is that he should have got
himself enrolled in B.Ed. course in such a way that within a
period of five years, he would have obtained such degree, if
it were of one year duration. It was also urged on behalf of
the petitioners that after the BSITET, 2011, no other
examination has been held uptil now.
27. The interveners in C.W.J.C. No. 1987 of
2020 as well as the petitioners in C.W.J.C. No. 6760 of
2020 and C.W.J.C. No. 8180 of 2020 have challenged the
aforesaid circulars on the ground that the rules of the
BSITET examination framed in the year 2011 could not have Patna High Court CWJC No.1987 of 2020 dt.09-02-2022
been changed midway for the purposes of selection
/appointment on the posts of Secondary and Senior
Secondary School Teachers.
28. By taking reference of three decisions of
the Supreme Court, namely, P. Mahendran Vs. The
State of Karnataka; AIR 1990 SC 405, A.A. Calton
Vs. The Director of Education and Ors.; AIR 1983
SC 1143 and Bedanga Talukdar vs. Saifudaullah Khan
& Ors.; 2011 (12) SCC 85, it has been urged that any
change in the course duration of B.Ed. by NCTE was to be
made prospective and it ought not to have impacted the
BSITET Guidelines of 2011 which permitted B.Ed. course of
only one year duration.
29. It has been vehemently argued on behalf
of the interveners that if at all the two years' B.Ed. course is
permitted to be taken into consideration because of the
decision by NCTE, the outer limit of five years from the date
of publication of result of the BSITET, 2011 should be
strictly adhered to or otherwise it would unnecessarily
enlarge the pool from where the candidates would be
selected, giving premium to slow and lethargic persons who Patna High Court CWJC No.1987 of 2020 dt.09-02-2022
took time in obtaining the B.Ed. degree over such persons
who have shown extreme promptitude and have obtained the
B.Ed. degree within the time so specified in the guidelines of
2011. It has categorically been argued that five years period
for obtaining B.Ed. degree has to be counted from the date
of filing of the application by the respective candidates.
30. On behalf of the petitioners, the aforesaid
contention is sought to be negatived on three counts,
namely, the rules of the game so far as the appointment
process is concerned has not been changed. The BSITET
examination was held only for short-listing the persons who
had basic qualification of graduation/post-graduation and
from amongst whom who would have passed BSITET
examination and had obtained B.Ed. degree, selection was
to be made. That no selection was made for several years
even after the results were published in 2012 and 2013
respectively is itself an indication that the rules and the
guidelines of BSITET, 2011 was not in fact an
advertisement governing the appointment process. Each
round of appointment process was separate and, therefore,
any liberalization by way of clarification of the guidelines of Patna High Court CWJC No.1987 of 2020 dt.09-02-2022
passing B.Ed. examination by recognizing particular date
and session of enrollment under B.Ed. course to a later date
cannot be said to effect a change in the rule of the game
midway.
31. It has also been urged that any statute
has to be considered in such a manner which causes least
hardship and simultaneously serves the purpose. The
requirement of basic educational qualification is not being
changed. All that has been done is to recognize the base
year as 2013 and 2014 for the pass -outs of 2012 and 2013
respectively from which date five years outer limit is to be
counted.
32. Some difficulty has been created for the
petitioners with the decision of a Co-ordinate Bench of this
Court dated 28.01.2021 passed in C.W.J.C. No. 7446 of
2020 (Manoj Kumar and 9 Others vs. the State of Bihar and
Others). In the aforesaid case, the learned Single Judge has
taken into account the rules of BSITET 2011, more
particularly Clause 8(K)(III) and has held that any person
who has not obtained B.Ed. degree within five years i.e. not
later than June 2017 for those whose BSITET results were Patna High Court CWJC No.1987 of 2020 dt.09-02-2022
declared in the year 2012 and not later than the year 2018
whose results were declared in the year 2013, would be
eligible for being considered.
33. The circulars of the Government dated
13.01.2020 and 31.01.2020 do not appear to have been
taken into consideration which circulars had in fact
superseded the directions in the circular dated 27 th of
December 2019.
34. The learned counsel for the State,
however, has submitted that the aforesaid two circulars had
been brought to the notice of the Co-ordinate Bench and,
therefore, it would be presumed that the same was
considered but an express opinion was given on
interpretation of Clause -VIII (K)(III) Rules of BSITET,
Rules of 2011 to mean that any person having obtained
B.Ed. degree beyond 2017-18 as the case may be, would
not be eligible for being considered.
35. The learned counsel for the petitioners, on
the other hand, have submitted that the judgment by the
Co-ordinate Bench of this Court referred to above, has at
best been rendered sub-silentio with respect to the two Patna High Court CWJC No.1987 of 2020 dt.09-02-2022
circulars referred to above or has not at all noticed the
aforesaid circulars. In either of the events, it would be no
authority under the eyes of law and there would be no
justification for this Court to refer the matter to the Division
Bench if this Court comes to a different opinion in view of
the later circulars of the Government.
36. After having heard the learned counsel for
the parties, it becomes rather graphically clear that in order
to avoid difficulties for the candidates whose BSITET result
was declared in the year 2012, their base year was treated
as 2013 and for those whose results were published in the
year 2013, the base year would naturally be taken to be
2014 if that concession was given for the pass-outs of 2012.
The reckoning date for counting five years has been made
effective from the date of publication of BSITET result. In
order to further clarify, the circular dated 31.1.2020 clearly
stipulates that the pass-outs of 2012, who have enrolled
themselves in two years B.Ed. course latest by session
2016-18 and have obtained the B.Ed. degree prior to the
last date fixed for submission of form for 6 th phase of
appointment, would be eligible. Similar concession has been Patna High Court CWJC No.1987 of 2020 dt.09-02-2022
accorded to the pass-outs of 2013 but the same has not
been spelt out specifically, leaving some ambiguity with
respect to the recognition of the session of B.Ed. course for
such pass-outs of 2013. If similar treatment has to be given
to pass-outs of 2013, it would naturally mean that the
Government intended to treat 2014 as the base year for
such candidates and, therefore, they would be required to
have enrolled themselves compulsorily latest by 2017-19
session of B.Ed. course with the caveat that they would have
obtained the B.Ed. degree before the last date as has been
recognized in case of pass-outs of 2012.
37. To further clarify, it is noted that the
candidates who are the pass-outs of 2012 or 2013 but have
not enrolled themselves in the B.Ed. course either in 2016-
18 session or 2017-19 session respectively but have
obtained the B.Ed. degree prior to the cut-off date, they
might constitute a separate class for which no decision has
been taken by the Government.
38. It would be only appropriate that they be
directed to approach the concerned authorities for providing
relaxation to them for being treated as eligible candidates for Patna High Court CWJC No.1987 of 2020 dt.09-02-2022
consideration for selection, if that is permissible under the
rules.
39. Adverting to the arguments of the
intervenors in C.W.J.C. No. 1987 of 2020 and the
petitioners in C.W.J.C. No. 6760 of 2020 and C.W.J.C. No.
8180 of 2020, the contention raised on their behalf do not
appear to be acceptable. The BSITET examination was held
for determining the eligibility of the candidates and every
appointment process was truly separate. The guidelines of
BSITET would not control the appointment process in
different phases of appointment as the validity period of the
BSITET result has been extended for perpetuity (initially for
five years, extended for two years and later extended for
life) and many persons who had qualified in the test have
not yet been appointed on the post of teacher for which the
6th phase of appointment process has now been initiated.
With the clarification regarding computing the period of five
years for having obtained the basic degree of B.Ed. from the
date of publication of result, no basic rule or guideline of
BSITET have been changed or tinkered with. In the opinion
of this Court, it would be too much for the intervenors and Patna High Court CWJC No.1987 of 2020 dt.09-02-2022
the petitioners in the aforesaid cases to claim their exclusive
candidature for the 6th phase of appointment on the ground
that such interpretation would lead to enlargement of the
pool from where the appointees are to be selected.
40. The clarification regarding the reckoning
date of five years has not changed the rule of the game
midway.
41 In P. Mahendran vs. State of
Karnataka (supra), the Karnatka General Service (Motor
Vehicle Branch) Recruitment Rules of 1962 (as amended in
1976) laid down the minimum qualification of diploma in
automobile engineering or mechanical engineering for direct
recruitment to the post of Motor Vehicle Inspectors. The
Karnatka Public Service Commission had issued an
advertisement in the year 1983 inviting applications for the
said posts, declaring that the selection was to be made in
accordance with the recruitment rules of 1976. During the
selection process but before the publication of the result,
the recruitment rules were changed in the year 1987,
omitting the qualification of diploma in mechanical
engineering for Motor Vehicle Inspectors. Some of the Patna High Court CWJC No.1987 of 2020 dt.09-02-2022
candidates, who had been unsuccessful in the 1st round of
selection process, challenged the merit / selection list on the
ground that with the change in the recruitment rules, the
entire process got vitiated. The State Administrative
Tribunal quashed the selection process but the High Court of
Karnatka held that if a candidate had applied for a post in
response to an advertisement in the light of the recruitment
rules, he acquired a right to be considered for selection in
accordance with the then existing rules, which could not
have been affected by the amendment in the rules unless the
amending rule was made retrospective in nature. The view
of the Karnatka High Court was affirmed by the Supreme
Court.
42. The proposition laid down in the aforesaid
case does not at all apply to the facts of the present case
where no such rules regarding basic qualification have been
changed but only a clarification has been made with respect
to the reckoning date for counting the number of years
within which B.Ed. degree could be obtained. Such
clarification came, as noted above, in the wake of the
Government taking cognizance of the difficulties faced by the Patna High Court CWJC No.1987 of 2020 dt.09-02-2022
candidates in enrolling themselves in B.Ed. course which had
hitherto been of one year duration only and has been
changed to two years duration since 2015 onwards. In
order to remove difficulties, the base year for the pass-outs
of 2012 and 2013 was taken to be 2013 and 2014
respectively. This clarification does not at all impinge on the
basic rules provided in the guidelines of BSITET, 2011, even
that were to be assumed to be an advertisement for the
appointment of secondary / senior secondary school
teachers. The basic rules, it is reiterated, has not been
changed but only a gloss has been put in order to remove
any impediment in calculating the number of years within
which the basic degree of B.Ed. had to be obtained. This
interpretation by way of clarification ought not offend
anyone, but it certainly facilitates many.
43. In A.A. Calton vs. the Director of
Education and Others (supra), again it was held that no
retrospectivity could be given to any statutory provision so
as to impair or take away any existing right, unless the
statute either expressly or by way necessary implication
directs that it should have such retrospective effect. Patna High Court CWJC No.1987 of 2020 dt.09-02-2022
44. In Bedanga Talukdar vs. Saifudaullah
Khan & Ors (supra), the Supreme Court specified that there
can be no arbitrariness in the process of conducting
examination or of appointment. The selection process has to
be conducted strictly in accordance with the stipulated
selection procedure. When a particular schedule is
mentioned in the advertisement, the same has to be
scrupulously maintained and there could not be any
relaxation in the terms and conditions of the advertisement
unless such power is specifically reserved. Such a power
could be reserved in the relevant statutory rules. Even if
power of relaxation is provided in the rules, it must still be
mentioned in the advertisement. In the absence of such
powers in the rule, it could still be provided in the
advertisement. However, if the power of relaxation, if
exercised has to be given due publicity. This, in the opinion
of the Supreme Court, would be necessary to ensure that
those candidates who become eligible due to relaxation are
afforded an equal opportunity to apply and compete with
others. Relaxation of any condition in the advertisement
without due publication would be contrary to the mandate of Patna High Court CWJC No.1987 of 2020 dt.09-02-2022
appointment process.
45. It has been explained in the preceding
paragraphs that the guidelines in BSITET examination only
determines the eligibility of the candidates for being
appointed / selected for secondary / senior secondary
teachers. One of the important guidelines is that such result
would be given effect to only if B.Ed. degree is obtained by a
successful candidate within five years of publication of result.
As noted above, there has been some clarification at the end
of the employer regarding counting of those five years.
There is no question of there being no publicity to such
interpretation as all the candidates who were successful in
the BSITET result of 2011 and who come within the zone of
consideration became eligible for a separate appointment
phase based on such result, the validity of which has been
extended for life.
46. Now the question for consideration of this
Court is whether the judgment delivered by a Co-ordinate
Bench of this Court in Manoj Kumar (supra) be treated as
precedent for these batch of writ petitions to be disposed off
in terms of the aforesaid judgment and whether the finding Patna High Court CWJC No.1987 of 2020 dt.09-02-2022
in the aforesaid judgment is an express declaration regarding
the eligibility of any pass-out of the BSITET, 2011.
47. In the aforesaid judgment, it has been
held as under :-
"Having heard learned counsel for the parties and on going through the materials on record, the relevant facts which transpire are that clause 8(ka)(iii) of the guidelines of 2011 clearly provides that the candidates will have to obtain their one year B.Ed degree after qualifying the STET 2011. The fact not in dispute with respect to the petitioners is that the result of STET 2011 of the petitioners was published on 14.6.2012 (Annexure 3 series) and the result of some of the petitioners was published in June 2013. As per clause 8(ka)(iii) of the guidelines of 2011 the petitioners should have obtained their B.Ed. degree within five years i.e. not later than June 2017 and for some June 2018. Not having obtained their B.Ed. degree within the time prescribed the petitioners were rightly not considered for the post of secondary and senior secondary teachers in the 6th phase.
With respect to the contention of the petitioners that the petitioners could not obtain their B.Ed. degree within five years because of the change in duration of the course from 1 year to 2 years, the Court does Patna High Court CWJC No.1987 of 2020 dt.09-02-2022
not find any merit in the same for the reason that the said change came about by the letter dated 10.12.2014 (Annexure 2) of the NCTE with effect from the academic session 2015- 2016 and the petitioners having completed their teachers eligibility test in June 2012 or 2013, had all opportunities to complete their B.Ed. degree within five years as required in clause 8(ka)(iii) of the guidelines of 2011 by completing the same in the sessions 2012-
2013, 2013-2014, 2014-2015, 2015-2017 or 2016-2018.
Thus, there being no merit, the writ application is dismissed.
48. From a bare reading of the judgment, it
would appear that the two circulars of the Govt. in the
Education Department, namely, the circulars dated
13.01.2020 and 31.01.2020, though, were brought on
record by the State and also by some of the petitioners by
way of an Interlocutory Application, but those circulars do
not appear to have been adverted to.
49. The learned counsel for the State,
however, for some reason has stated that the Co-ordinate
Bench would be deemed to have been in know of the
aforesaid circulars and, therefore, the judgment would only Patna High Court CWJC No.1987 of 2020 dt.09-02-2022
mean that such circulars were taken note of but because of
the guidelines in the BISITET examination, the same was not
relied upon.
50. The aforesaid argument of the State is not
tenable for the reason that though the aforesaid circulars
were brought on record by way of counter affidavit but the
same has not at all been considered. If it is assumed for
sometime that those circulars were in the knowledge of the
Hon'ble judge, such judgment, at best, would be either sub-
silentio of the aforesaid two circulars or would be in
complete ignorance of the later interpretation by the
Government / Employer. In either case, it would be of little
or no authority on the issues dealt with in the aforesaid two
circulars.
51. In Municipal Corporation of Delhi vs.
Gurnam Kaur, 1989 SCC (1) 101; the Supreme Court
followed the principle laid down in Lancaster Motor
Company (London) Ltd. vs Bremith Ltd; (1941) 1 KB
ER 675. In the aforesaid case, the Delhi High Court had
issued direction to the appellant to construct a kiosk from
the date of the order or to furnish a plan of action with Patna High Court CWJC No.1987 of 2020 dt.09-02-2022
requisite permission for Gurnam Kaur (respondent) for an
alternative stall. The Court, however, relied on a precedent
which was based on the consent of the parties and there was
virtually no reason why a direction was to be made to the
Corporation. No sooner was it noticed by the Supreme Court,
it was held that a decision which is not express and is not
founded on reasons nor it proceeds on consideration of the
issue, cannot be deemed to be the law declared to have a
binding effect.
52. This proposition was further sought to be
explained by stating that:-
"A decision passes sub silentio, in the
technical sense that has come to be attached
to that phrase, when the particular point of
law involved in the decision is not perceived
by the court or present to its mind. The Court
may consciously decide in favour of one
party because of point A, which it considers
and pronounces upon. It may be shown,
however, that logically the court should not
have decided in favour of the particular party
unless it also decided point B in his favour;
Patna High Court CWJC No.1987 of 2020 dt.09-02-2022
but point B was not argued or considered by
the court. In such circumstances, although
point B was logically involved in the facts
and although the case had a specific
outcome, the decision is not an authority on
point B. Point B is said to pass sub silentio".
(quoted from Salmond on Jurisprudence 12th edition
-P.J. Fitzgerald in Municipal Corporation of Delhi vs. Gurnam Kaur (supra).
53. This Court is thus of the view that if the
aforesaid two circulars of the Govt. dated 13.01.2020 and
31.01.2020 were not taken into account in the aforesaid
judgment, it would not make any precedent to be followed.
54. Thus, the aforesaid batch of writ petitions
are being disposed of by holding that in accordance with the
guidelines of the BSITET, 2011 and the relevant circulars of
the Govt. in the Education Department :-
(I) Candidates whose BSITET result was
published in the year 2012, who have enrolled
themselves for B.Ed. course latest by session
2016-18 and have obtained B.Ed. degree before
the cut-off date being the last date for Patna High Court CWJC No.1987 of 2020 dt.09-02-2022
submitting of application for 6th phase of
appointment, shall be eligible.
(II) Candidates whose results have been
published in the year 2012 but they have
enrolled themselves in the B.Ed. course in
session 2017-19 notwithstanding that they have
obtained the B.Ed. degree prior to the cut-off
date shall not be eligible but they shall have the
liberty to approach the concerned respondent for
considering their cases also for selection /
appointment as they have obtained their B.Ed.
degree prior to the last / cut-off date. In such
cases, if a suitable representation is made before
the authorities, it shall be adverted to and an
order shall be passed either rejecting or
accepting their claim, which shall be made
known to the petitioners without any delay and
preferably before the selection process is
concluded. The authorities concerned shall while
taking a decision in that regard shall also take
into account, as submitted by the learned Patna High Court CWJC No.1987 of 2020 dt.09-02-2022
counsel for the petitioners, that no eligibility test
for appointment of teachers has been conducted
after 2011 and that precisely for this reason, the
results have been made valid for life. Any
suitable representation with respect to relaxation
of age of the candidates who would fall in such
category, is also expected to be considered
favourably.
(III) Candidates whose BSITET results have
been published in the year 2013 and who have
enrolled themselves in the B.Ed. course latest by
session 2017-19 and have obtained their B.Ed.
degree prior to the cut-off date shall again be
eligible on the same principle.
55. With the aforesaid declaration /
observation, these writ petitions are disposed of.
(Ashutosh Kumar, J)
sunilkumar/-
AFR/NAFR AFR CAV DATE 02.12.2021 Uploading Date 10.02.2022 Transmission Date N/A
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!