Citation : 2023 Latest Caselaw 3722 Patna
Judgement Date : 16 August, 2023
IN THE HIGH COURT OF JUDICATURE AT PATNA
Civil Writ Jurisdiction Case No.4390 of 2022
======================================================
Om Prakash Verma, Son of Sri Dewan Prasad, Resident of Village - Bara Khurd, Police Station - Noorsarai, District - Nalanda, Address mentioned in Aadhar Card is resident of Q. No. B/413, Sector-2 HEC Colony, Dhurwa, Ranchi, Jharkhand, At present posted and working as an Assistant Professor (Economics) in S.N. College, Jehanabad.
... ... Petitioner Versus
1. The State of Bihar, Patna.
2. The Additional Chief Secretary - Cum - the Principal Secretary, Education Department, Govt. of Bihar, Patna.
3. The Additional Chief Secretary - Cum - the Principal Secretary, Finance Department, Govt. of Bihar, Patna.
4. The Director, Higher Education, Bihar, Patna.
5. The Chancellor of the Universities, Rajbhavan, Bihar, Patna.
6. The Joint Secretary Office of the Chancellor of the Universities, Rajbhavan, Bihar, Patna.
7. The Vice Chancellor, Magadh University, Bodh Gaya, District - Gaya.
8. The Registrar, Magadh University, Bodh Gaya, District - Gaya.
9. The Finance Officer, Magadh University, Bodh Gaya, District - Gaya.
10. The General Manager, Jharkhand Urja Sancharan Nigam Limited, Jharkhand.
... ... Respondents ====================================================== with Civil Writ Jurisdiction Case No. 4538 of 2022 ======================================================
1. Shyam Sunder Prasad Singh Son of Sri Jagdish Prasad Singh Resident of Village - Dumri, Police Station - Silao, District- Nalanda. At present posted and working as an Assistant Professor (Mathematics) S.N. Sinha College Warisaiganj, District- Nawada (Under Magadh University, Bodh Gaya).
2. Ramdeo Prasad Son of Maheshwar Prasad Resident of Village - Raghopur, Police Station - Fatehpur, District- Gaya. At present posted and working as an Assistant Professor in P.G. Centre of Psychology, Gaya College, Gaya (Under Magadh Uiversity, Bodh Gaya).
3. Sheobarat Ravidas Son of Late Adalat Ravidas Resident of Village -
Musepur, Police Station - Khizersarai, District- Gaya. Presently residing at Patna High Court CWJC No.4390 of 2022 dt.16-08-2023
Mohalla - Bhadrakali Nagar, Utri Janakpur, Post Office - Buniyadganj, Police Station - Muffasil, District- Gaya. At present posted and working as an Assistant Professor (Economics) in A.N.S. College, Barh, Patna (Under Patliputra University).
4. Parshuram Ram @ Parsuram Ram Son of Sri Ramnaresh Ram Resident of Village - Mahisona, Dihtola, Police Station - Tetraht, District- Lakhisarai. At present posted and working as an Assistant Professor in B.S. College, Danapur, Patna (Under Patliputra University)
5. Ravindra Kumar Son of Late Subedari Singh Resident of Village - Lekha Bigha, Kamalpur, Police Station - Tekari, District - Gaya. At present posted and working as an Assistant Professor in Daudnagar College, Aurangabad (Under Magadh University).
6. Nageshwar Ram Son of Late Chandrika Ram Resident of Village - Mirzapur, Police Station - Nabi Nagar, District- Aurangabad. At present posted and working as an Assistant Professor in R.B.G.R. College, Maharajganj, District- Siwan (Under Jai Prakash University)
... ... Petitioners Versus
1. The State of Bihar.
2. The Additional Chief Secretary - cum- the Principal Secretary, Education Department, Govt. of Bihar, Patna.
3. The Additional Chief Secretary - cum- the Principal Secretary, Finance Department, Govt. of Bihar, Patna.
4. The Director, Higher Education, Bihar, Patna.
5. The Chancellor of Universities, Rajbhavan, Bihar, Patna.
6. The Joint Secretary, Office of the Chancellor of the Universities, Rajbhavan, Bihar, Patna.
7. The Vice Chancellor, Magadh University, Bodh Gaya, District - Gaya.
8. The Registrar, Magadh University, Bodh Gaya, District- Gaya.
9. The Vice Chancellor, Patliputra University, Patna.
10. The Registrar, Patliputra University, Patna.
11. The Vice Chancellor, Jai Prakash University, Chapra.
12. The Registrar, Jai Prakash University, Chapra.
... ... Respondents ====================================================== with Civil Writ Jurisdiction Case No. 7141 of 2022 ====================================================== Patna High Court CWJC No.4390 of 2022 dt.16-08-2023
Dr. Vinod Kumar Son of Sri Basudeo Prajapati resident of Village- Bharari, Near Shiv Mandir, Police Station- Sherghati, District- Gaya. At present posted and working as an Assistant Professor (Economics), Deptt. of Economics, in Gaya College, Gaya (Under Magadh University).
... ... Petitioner Versus
1. The State of Bihar
2. The Additional Chief Secretary-cum- the Principal Secretary, Education Department, Govt. of Bihar, Patna.
3. The Additional Chief Secretary-cum- the Principal Secretary, Finance Department, Govt. of Bihar, Patna.
4. The Director, Higher Education, Bihar, Patna.
5. The Chancellor of the Universities, Rajbhavan, Bihar, Patna.
6. The Joint Secretary, Office of the Chancellor of the Universities, Rajbhavan, Bihar, Patna.
7. The Vice Chancellor, Magadh University, Bodh Gaya, District- Gaya.
8. The Registrar, Magadh University, Bodh Gaya, District- Gaya.
9. The Finance Officer, Magadh University, Bodh Gaya, District- Gaya.
10. The Divisional Railway Manager, Northern Railway Hazratganj, Lucknow, Uttar Pradesh.
... ... Respondents ====================================================== Appearance :
(In Civil Writ Jurisdiction Case No. 4390 of 2022) For the Petitioner : Mr.Umesh Kumar Mishra, Advocate For the Respondents : Ms.Abhanjalli, AC to GA-12 For the M.U. : Mr.Om Prakash Kumar, Advocate For the Union of India : Mr.Sujeet Kr. Sinha, Advocate (In Civil Writ Jurisdiction Case No. 4538 of 2022) For the Petitioners : Mr.Umesh Kumar Mishra, Advocate For the M.U. : Ms.Prakritita Sharma, Advocate For the J.P. Univ. : Mr.Ritesh Kumar, Advocate For the Respondents : Smt. Binita Singh, SC-28 (In Civil Writ Jurisdiction Case No. 7141 of 2022) For the Petitioner : Mr.Umesh Kumar Mishra, Advocate For the M.U. : Mr.Faiz Ahmad, Advocate For the Respondents : Smt. Binita Singh, SC-28 ====================================================== CORAM: HONOURABLE MR. JUSTICE RAJEEV RANJAN PRASAD ORAL JUDGMENT Date : 16-08-2023
Heard learned counsel for the petitioners, learned
counsel for the Magadh University, Bodhgaya, learned counsel Patna High Court CWJC No.4390 of 2022 dt.16-08-2023
for the Jai Prakash University, Chapra and learned counsel for
the Patliputra University, Patna as also learned counsel for the
State.
2. On the request of learned counsel for the parties,
these three writ applications are being taken up and they are
being disposed of by this common judgment/order.
3. For purpose of reference, this Court has taken the
facts and the reliefs prayed by the petitioners from one of the
writ applications i.e. CWJC No. 4390 of 2022.
4. Learned counsel for the petitioners and the
respondents have informed this Court that all the three writ
applications are praying for common relief and the facts are
identical.
5. The petitioners in these writ applications are
praying for the following reliefs:-
"i. For issuance of an appropriate writ in the nature of mandamus for commanding and directing the respondent authorities of the Magadh University, Bodh Gaya to open the G.P.F. account/savings account, prevailing in the Magadh University and provide him all the benefits under the old pension scheme, as the petitioner was earlier discharging his duties as the Office Superintendent in the Jharkhand Urja Sancharan Nigam Limited, Jharkhand and after technically resigning from the said post, the petitioner joined the services as an Assistant Professor in the S.N. Sinha College, Jehanabad (a college under the Magadh University, Bodh Gaya) on 1st of July 2017 and as the petitioner was earlier discharging his duties in the State of Jharkhand under old pension scheme Patna High Court CWJC No.4390 of 2022 dt.16-08-2023
and has joined the present post of Assistant Professor through proper channel, he is entitled to be placed under old pension scheme, as per the guideline issued by the Deptt. of Finance, Govt. of Bihar vide letter no. 1548 dated 27.06.2011 and 768 dated 03.07.2017, by which, it has been decided that those employees, who were appointed and working under any department cadre/office or constitutionally formed autonomous body of State Government, under Bihar Pension Rule- 1950 and its circulars upto to 31st August 2005, if he joins in another department cadre/office or constitutionally formed autonomous body of State Government where Bihar Pension Rule-1950 and its circular were applicable to its employee, he will avail the benefit of old pension scheme if he had been relieved as per rule after 01.09.2005.
ii. For issuance of an appropriate writ in the nature of mandamus for commanding and directing the respondent authorities concerned to open the new G.P.F. account/savings account, prevailing in the Magadh University in the name of the petitioner but in spite of repeated request the same has not been done.
iii. For issuance of an appropriate writ in the nature of mandamus for commanding directing the respondent authorities concerned to redress the genuine grievance of the petitioner as the petitioner has been repeatedly representing the authorities concerned for opening of his G.P.F. account/savings account, prevailing in the Magadh University and placing his services under old pension scheme but in spite of lapse of more than four years, the same has not been done even though prior to joining the aforesaid college, the petitioner was discharging his duties under the old pension scheme and in the light of guidelines issued by the State Govt. time to time and under the provisions contained in the Bihar State Universities Act, 1976, the petitioner is entitled to be placed under the old pension scheme.
iv. For issuance of any other appropriate writ/writs, order/orders, direction/directions for which the writ petitioner will be found entitled in the facts and circumstances of the case."
Patna High Court CWJC No.4390 of 2022 dt.16-08-2023
6. It is the case of the petitioners that pursuant to an
advertisement issued by the Bihar Public Service Commission
(in short the "BPSC") in the year 2014 for appointment on the
post of Professor in different universities and constituent
colleges in the State of Bihar for different subjects, the
petitioners being eligible for the post of Assistant Professor
applied for the same. The BPSC published the result in the year
2017 in which these petitioners were selected and they were
accordingly appointed as an Assistant Professor.
7. It is their further case that prior to their
appointment, petitioner, in CWJC No. 4390/2022, was initially
appointed as Clerk through direct recruitment in the erstwhile
Bihar State Electricity Board, Bihar, Patna and he joined in the
Patratu Thermal Power Station (P.T.P.S.), Patratu, District -
Ramgarh which is now falling in the State of Jharkhand. While
serving in the P.T.P.S. Patratu he was promoted to the post of
Office Superintendent. He joined his assignment as Assistant
Professor after submitting his technical resignation on
30.06.2017. Similarly, the petitioners, in CWJC No. 4538/2022,
were posted as Assistant Teachers/Headmasters in different
government schools of the State of Bihar and the petitioner, in
CWJC No. 7141/2022, was working as Traveling Ticket Patna High Court CWJC No.4390 of 2022 dt.16-08-2023
Inspector (T.T.I.) in the Indian Railways.
8. It is the common case of the petitioners that since
they were covered under the old pension scheme, they are
required to be placed under the old pension scheme as per the
guidelines issued by the State of Bihar from time to time as well
as under the provisions of the Bihar State Universities Act, 1976
(hereinafter referred to as the "Act of 1976").
9. The grievance of the petitioners is that despite
several representations and requests made to the respondents the
G.P.F. Account/Savings account of these petitioners have not
been opened and no communication with regard to their
representations are being made.
Stand of the Magadh University
10. A counter affidavit has been filed on behalf of the
Magadh University, Bodh Gaya in CWJC No. 4390/2022. In
paragraph '9' of the counter affidavit, it is stated that the
petitioner is covered under New Contribution Pension Scheme.
As regards the Finance Department's Resolution dated
27.06.2011 as contained in Annexure '10' to the writ application
based on which the petitioners are claiming old pension scheme,
it is stated in the counter affidavit of the University that the
same is meant for the employees of the State Government only. Patna High Court CWJC No.4390 of 2022 dt.16-08-2023
In paragraph '11' of the counter affidavit of the University, it is
further stated that the Education Department of the State
Government has not come with any resolution for
implementation in respect of employees of the University.
11. A counter affidavit has also been filed on behalf of
respondent nos. 2 and 4. The Deputy Director, Higher Education
has sworn the affidavit. It is the stand of these respondents that
the service condition of an employee of a University is governed
by the Act of 1976 and the relevant statutes framed thereunder.
It is stated that the Hon'ble Chancellor has framed statute called
'Service statute of the University' which shall apply to all such
persons who are in the service of the University. Another statute
namely 'Statute for the grant of retirement benefits to
employees of the University' has also been framed vide letter
no. BSU/52/80-5285 G.S.(I) dated 18.11.1980 as amended by
letter dated 25.11.1982.
12. The respondents do not dispute on facts that these
petitioners were serving in different establishments of the
erstwhile State of Bihar and in one of the writ applications the
petitioner was serving in Railways.
13. Having dealt with the facts of the case, the counter Patna High Court CWJC No.4390 of 2022 dt.16-08-2023
affidavit takes note of Clause 5(iii) of the Statute framed by the
Chancellor whereunder the provisions relating to grant of
retirement benefit to the employees of the University have been
provided. It deals with the employees joining the service of the
University after leaving service of another Government i.e.
Central Government or State Govt. other than the State of Bihar
or another University i.e. any Indian University other than a
University in Bihar. Paragraph 12, 13, 14 and 15 of the counter
affidavit have been placed before this Court to submit that
according to Clause 5(iii), subject to the condition mentioned
therein the employees joining the service of the University after
leaving service of another government and the University shall,
in the event of permanent absorption in the University, be
allowed if the employee so writes, to count his/her previous
service rendered under the Government/University for purposes
of retirement benefits.
14. These respondents have taken a stand that the
department has vide Memo No. 3255 dated 03.11.2022
requested the Registrar of the respondent University to supply
the statements of fact with clear and categorical opinion.
15. Mr. Ritesh Kumar, learned counsel for the Jai
Prakash University, Chapra in CWJC No. 4538/2022 has taken a Patna High Court CWJC No.4390 of 2022 dt.16-08-2023
stand with respect to petitioner no. 6. It is his submission that
the University is ready to consider the request of the petitioner
and send it's recommendation to the Government in the light of
the provisions of the Bihar Pension Rules.
Consideration
16. Having heard learned counsel for the petitioners,
the Universities and the State, what has finally culled out is that
all these Universities are required to look into the
representations of the petitioners keeping in view the provisions
of the Act of 1976 and the statutes framed by the Chancellor of
the Universities in respect of the payment of retirement benefits
and other admissible dues to the petitioners who have entered in
the service of the University after technically resigning from
their earlier service. Learned counsel for the Universities have
jointly submitted that the Universities shall consider the
representations of the petitioners and the petitioners are still at
liberty to submit their representations and documents
whatsoever are required for purpose of examining their cases.
After examining their cases the University shall send it's
recommendation to the Government within a time frame.
Accordingly, this Court directs the Vice-Chancellors and the
Registrars of the respective Universities to look into the Patna High Court CWJC No.4390 of 2022 dt.16-08-2023
grievance of the petitioners, consider their representations in
terms of the provisions of the Act of 1976 and the statutes
governing them and take an appropriate decision thereon which
would be sent to the Government within a period of two months
from the date of receipt/production of a copy of this order. On
receipt of the recommendations/decision of the University, the
Additional Chief Secretary, Department of Education,
Government of Bihar shall take appropriate steps within another
period of two months and allow the petitioners all such benefits
which they are entitled to in accordance with law.
17. These writ applications stand disposed of with the
aforementioned directions.
(Rajeev Ranjan Prasad, J.) Rajeev/-
AFR/NAFR CAV DATE Uploading Date 17.08.2023 Transmission Date
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!