Monday, 18, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

The State Of Bihar vs Sada Nand Mandal And Ors
2023 Latest Caselaw 857 Patna

Citation : 2023 Latest Caselaw 857 Patna
Judgement Date : 21 February, 2023

Patna High Court
The State Of Bihar vs Sada Nand Mandal And Ors on 21 February, 2023
         IN THE HIGH COURT OF JUDICATURE AT PATNA
                       Letters Patent Appeal No.728 of 2014
                                          In
                    Civil Writ Jurisdiction Case No.2173 of 2008
     ======================================================

State Of Bihar

... ... Appellant/s Versus

1. Prasant Shankar Mishra Son of Late Sonelal Mishra Resident of Village Post Madhurapur, Via- Narayanpur, P.S- Bhawanipur, District- Bhagalpur.

2. Rajendra Poddar Son of Late Yogi Poddar Resident of Village- Madhurapur, P.O- Madhurapur, P.S- Bihpur, District- Bhagalpur.

3. Md. Zulfakkar Ali Son of Late Ainul Haque Resident of Village Post Madhurapur, Via- Narayanpur, P.S- Bhawanipur, District- Bhagalpur.

4. Md. Zubari Alam Son of Md. Babaruddin Resident of Village- Chaurami, P.O- Narayanpur, P.S- Bihpur, District- Bhagalpur.

5. Nand Lal Yadav Son of Harinarayan Yadav Resident of Village P.O- Balha, P.S- Bihpur, District- Bhagalpur.

6. Manoj Kumar Sharma Son of Chandradeep Sharma Resident of Village-

Madhurapur, Via-Narayanpur, P.S- Bhawanipur, District- Bhagalpur.

7. Amit Kumar Yadav Son of Isha Yadav Resident of Village- Chhauhadi, P.O-

Narayanpur, P.S- Bihpur, District- Bhagalpur.

8. Suresh Poddar Son of Late Rameshwar Poddar Resident of Village P.O-

Madhurapur, P.S- Bihpur, District- Bhagalpur.

9. Raj Kumar Haldhar Son of Motilal Haldhar Resident of Village P.O- Balha, P.S- Bihpur, District- Bhagalpur.

10. Pushpalata Kumari Daughter of Jagprakash Shah Resident of Village P.O-

Madhurapur, P.S- Bihpur, District- Bhagalpur, all are the Class- III and IV daily wages employees of J.P. College, Narayanpur, Bhagalpur and T.M.University, Bhagalpur.

11. The Vice Chancellor, Tilkamanjhi Bhagalpur University, Bhagalpur.

12. The Tilkamanjhi Bhagalpur University, Bhagalpur through its Registrar.

13. The Principal, J.P. College, Narayanpur, Bhagalpur.

... ... Respondent/s ====================================================== with Civil Writ Jurisdiction Case No. 12569 of 2012 ======================================================

1. Sunil Kumar Jha and Ors S/O Sri Lakshmi Kant Jha R/O Vill-Bhramarpur, P.S.-Bihpur, Distt-Bhagalpur

2. Rajesh Kumar Yadav S/O Late Shivnarayan Yadav R/O Vill-Narayanpur, Distt-Bhagalpur

3. Prakash Kumar Jha S/O Sri Satrughan Jha R/O Vill-Baghaba, P.S.-Gopalpur, Patna High Court L.P.A No.728 of 2014 dt.21-02-2023

Distt-Saharsa

4. Chulhai Das S/O Late Arabi Das R/O Vill-Nagarpara, Distt-Bhagalpur

5. Ashok Kumar Jha S/O Sri Parmanand Jha R/O Vill-Bharamarpur, P.S.-

Bihpur, Distt-Bhagalpur

... ... Petitioner/s Versus

1. The State Of Bihar and Ors Government Of Bihar, Patna

2. The Vice-Chancellor, Tilka Manjhi Bhagalpur University Bhagalpur

3. The Tilkamanjhi Bhagalpur University, Bhagalpur Through Its Registrar

4. The Principal , J.P.College,Narayanpur, Bhagalpur

... ... Respondent/s ====================================================== with Letters Patent Appeal No. 102 of 2014 In Civil Writ Jurisdiction Case No.12814 of 2010 ======================================================

1. The State Of Bihar and Ors

2. The Principal Secretary, Mahila College, Khagaul, Patna A Constituent Unit Under Magadh University, Bodh Gaya

3. The Principal Secretary, Hrd Higher Education, Govt. Of Bihar, Patna

4. The Director, Higher Education, Govt. Of Bihar

5. Magadh University, Bodh Gaya, Through Its Registrar

6. The Vice-Chancellor, Magadh University, Bodh Gaya

7. The Registrar, Magadh University, Bodh Gaya

8. The Finance Officer, Magadh University, Bodh Gaya

... ... Appellant/s Versus

1. Smt. Ragini Kumari and Ors W/O Sri Navin Kumar R/O Village- Saidpura, P.S.- Kadam Kuan, Distt.- Patna

2. Smt. Madhuri Kumari W/O Sri Ashok Kumar Sinha R/O Karman Tola, Behind Moti Cinema Hall, P.S.- Arrah, District- Bhojpur

3. Smt. Shakuntala Kumari W/O Sri Vishnu Dayal Singh R/O Mohalla-

Chitkohra, P.S.- Gardanibagh, Distt- Patna

4. Smt. Nisha Kumari W/O Sri Ramyatna Prasad R/O Village- Ismailpur, P.S.-

Hajipur, District- Vaishali

... ... Respondent/s ====================================================== with Patna High Court L.P.A No.728 of 2014 dt.21-02-2023

Letters Patent Appeal No. 187 of 2015 In CIVIL REVIEW No.493 of 2013 ======================================================

1. The Vice Chancellor T.m. Bhagalpur University and Anr

2. The Tilka Manjhi Bhagalpur University, Bhagalpur through its Registrar.

... ... Appellant/s Versus

1. Prashant Shankar Mishra and Ors Son of late Sonelal Mishra, resident of village Post -Madhurapur, Via - Narayanpur, P S - Bhawanipur, District - Bhagalpur

2. Rajendra Poddar, Son of late Yogi Poddar, resident of village - Madhurapur, P O - Madhurapur, P S -Bihpur, District - Bhagalpur

3. Md Zulfakkar Ali, Son of late Md Ainul Haque, resident of village Post

-Madhurapur, Via - Narayanpur, P S - Bhawanipur, District - Bhagalpur

4. Md Zubair Alam, Son of Md Badaruddin, resident of village -Chaurami, P O

-Narayanpur, P S - Bihpur, District - Bhagalpur

5. Nand Lal Yadav, son of Harinarayan Yadav, resident of village P O - Balha, P S - Bihpur, District - Bhagalpur

6. Manoj Prasad Sharma, Son of Chandradeep Sharma, resident of village -

Madhurapur, Via - Narayanpur, District - Bhagalpur

7. Amit Kumar Yadav Son of Isha Yadav, resident of village - Chhauhadi, P O -

Narayanpur, P S - Bihpur, District - Bhagalpur

8. Suresh Poddar, Son of late Rameshwar Poddar, resident of village P O -

Madhurapur, P S - Bihpur, District - Bhagalpur

9. Raj Kumar Haldhar, Son of Motilal Haldhar, resident of village P O - Balha, P S - Bihpur, District - Bhagalpur

10. Pushpalata Kumari, daughter of Jayprakash Shah, resident of village P O -

Madhurapur, P S - Bihpur, District - Bhagalpur, all are the Class-III and ClassIV daily wages employee of J P College, Narayanpur, Bhagalpur and T M University, Bhagalpur

11. The State of Bihar through Secretary/Commissioner, Higher Education, Government of Bihar, Patna

12. The Principal, J P College, Narayanpur, Bhagalpur

... ... Respondent/s ====================================================== with Letters Patent Appeal No. 188 of 2015 In Civil Writ Jurisdiction Case No.2173 of 2008 ======================================================

1. The Vice Chancellor Tilka Manjhi Bhagalpur University and Anr

2. The Tillkamanjhi Bhagalpur University, Bhagalpur through its Registrar Patna High Court L.P.A No.728 of 2014 dt.21-02-2023

... ... Appellant/s Versus

1. Prashant Shankar Mishra and Ors Son of late Sonelal Mishra, resident of village Post -Madhurapur, Via - Narayanpur, P S - Bhawanipur, District - Bhagalpur

2. Rajendra Poddar, Son of late Yogi Poddar, resident of village - Madhurapur, P O - Madhurapur, P S -Bihpur, District - Bhagalpur

3. Md Zulfakkar Ali, Son of late Md Ainul Haque, resident of village Post

-Madhurapur, Via - Narayanpur, P S - Bhawanipur, District - Bhagalpur

4. Md Zubair Alam, Son of Md Badaruddin, resident of village -Chaurami, P O

-Narayanpur, P S - Bihpur, District - Bhagalpur

5. Nand Lal Yadav, son of Harinarayan Yadav, resident of village P O - Balha, P S - Bihpur, District - Bhagalpur

6. Manoj Prasad Sharma, Son of Chandradeep Sharma, resident of village -

Madhurapur, Via - Narayanpur, District - Bhagalpur

7. Amit Kumar Yadav Son of Isha Yadav, resident of village - Chhauhadi, P O -

Narayanpur, P S - Bihpur, District - Bhagalpur

8. Suresh Poddar, Son of late Rameshwar Poddar, resident of village P O -

Madhurapur, P S - Bihpur, District - Bhagalpur

9. Raj Kumar Haldhar, Son of Motilal Haldhar, resident of village P O - Balha, P S - Bihpur, District - Bhagalpur

10. Pushpalata Kumari, daughter of Jayprakash Shah, resident of village P O -

Madhurapur, P S - Bihpur, District - Bhagalpur, all are the Class-III and ClassIV daily wages employee of J P College, Narayanpur, Bhagalpur and T M University, Bhagalpur

11. The State of Bihar through Secretary/Commissioner, Higher Education, Government of Bihar, Patna

12. The Principal, J P College, Narayanpur, Bhagalpur

... ... Respondent/s ====================================================== with Letters Patent Appeal No. 161 of 2017 In Civil Writ Jurisdiction Case No.9439 of 2012 ====================================================== The State Of Bihar

... ... Appellant/s Versus

1. Sada Nand Mandal and Ors S/o Late Mukti Mandal, resident of Village-

Usmanpur, P.S.- Bihpur, District- Bhagalpur.

2. The Tilka Manjhi Bhagalpur University through its Registrar.

3. The Vice-Chancellor, Tilka Manjhi Bhagalpur,

4. The Registrar, Tilka Manjhi Bhagalpur University, Bhagalpur.

Patna High Court L.P.A No.728 of 2014 dt.21-02-2023

5. The Principal, J.P. College, Narayanpur, District- Bhagalpur.

... ... Respondent/s ====================================================== Appearance :

(In Letters Patent Appeal No. 728 of 2014) For the State : Mr.Anjani Kumar, AAG-4 Mr.Deepak Sahay Jamuar, AC to AG-4 Mr.Utkarsh Bhushan, Advocate For the Respondent/s : Mr. Amit Srivastava, Sr. Advocate Mr.Navjot Yeshu, Advocate Mr.Girish Pandey, Advocate For the Intervenor : Mr.Rajeev Kr. Singh, Advocate (In Civil Writ Jurisdiction Case No. 12569 of 2012) For the Petitioner/s : Mr.Sanjeev Kumar Singh, Advocate For the State : Md. N. Hoda Khan, SC-1 Ms.Babita Kumari, AC to SC-1 (In Letters Patent Appeal No. 102 of 2014) For the Appellant/s : Mr.Brisketu Sharan Pandey For the Respondent Nos. 1,2&4 : Mr.Kishore Kumar Thakur, Advocate Mr.Shashi Nath Jha, Advocate (In Letters Patent Appeal No. 187 of 2015) For the Appellant/s : Mr.Prabhat Ranjan, AC to GP6 For the Respondent/s : Mr.Sc31-Pandey S.Sahay (In Letters Patent Appeal No. 188 of 2015) For the Appellant/s : Mr.Prabhat Ranjan, AC to GP6 For the Respondent/s : Mr.Sc31-Pandey S.Sahay (In Letters Patent Appeal No. 161 of 2017) For the Appellant/s : Mr.Sunil Kumar For the Respondent/s : Mr. ====================================================== CORAM: HONOURABLE MR. JUSTICE P. B. BAJANTHRI and HONOURABLE MR. JUSTICE ARUN KUMAR JHA ORAL JUDGMENT (Per: HONOURABLE MR. JUSTICE P. B. BAJANTHRI)

Date : 21-02-2023

LPA No. 728 of 2014; LPA No. 187 of 2015; LPA No.

Pursuant to earlier order dated 04.02.2023 Mr. Deepak

Kumar Singh, Dy. Director Higher Education and Dr. Girijesh

Nandan Kumar, Registrar, Tilka Manjhi Bhagalpur University are

present in the Court.

Patna High Court L.P.A No.728 of 2014 dt.21-02-2023

2. Matter is adjourned from time to time for want of

certain issues in particularly whether the Principal of the J.P.

College Narayanpur, Bhagalpur (for short 'college') is competent

authority to appoint Class-III & IV employees on ad hoc basis or

not?

3. College was converted into constituent college in the

year 1976-1977. The respondents were stated to have been

appointed on ad hoc basis in the year 1988-1989. Their grievances

before the learned Single Judge is entitlement of regularisation

with reference to length of service rendered by each of the

respondents in the college. Learned Single Judge allowed the

CWJC No. 2173 of 2008 on 28.03.2011. There was in action on

the part of the authorities whereby respondents were compelled to

file MJC No. 5073 of 2011. During pendency of MJC No. 5073 of

2011 respondents' services were regularised on 05.03.2012. After

lapse of two years from the date of regularisation, State of Bihar

presented this LPA questioning the order of learned Single Judge.

4. Learned counsel for the appellant-State submitted that

learned Single Judge has not appreciated that power and functions

insofar as appointment of Class-III & IV employees in the college

is vested with the University and not with the Principal.

Patna High Court L.P.A No.728 of 2014 dt.21-02-2023

5. Learned counsel for the appellant relied on various

sections of the Bihar University Act, 1976 like Section 10(6),

Clause (d) of Section 15 and Section 35 and further relied on Sub-

clause 3 of 3 (Part II). With reference to these various provisions,

it is pointed out that Principal of the college is not empowered to

appoint Class-III & IV employees in the college on ad hoc basis.

6. Per contra, learned counsel for the respondents

resisted the aforesaid contentions and submitted that appellants

have not apprise this Court relating to delegating the powers of

appointment to the Head of the Department/Principal on

14.05.1977 (Annexure-14 to the CWJC). He has also relied on

Apex Court decision in the case of Amarkant Rai vs. State of

Bihar & Ors. reported in (2015) 8 SCC 265 (Para 8,10,13 & 15).

Therefore, the appellants-State have not made out a case so as to

interfere with the learned Single Judge order.

7. Heard the learned counsel for the respective parties.

8. No doubt, it is true that Head of the

Department/Principal of the college is empowered to appoint

Class-III & IV employees subject to approval of University

officials like Vice Chancellor. Perusal of the records shows there is

no material information on two issues namely whether Vice

Chancellor is empowered to delegate his powers to Head of the Patna High Court L.P.A No.728 of 2014 dt.21-02-2023

Department/Principal or not? Further, assuming that Principal of

the college was empowered to appoint Class-III & IV employees,

he or she required to get approval from the Vice Chancellor of the

University or not?

9. In this regard, there were no material placed on

record. Any how in the light of Apex Court decision in the case of

Secy., State of Karnataka and Others vs. Uma Devi reported in

(2006) 4 SCC 1, having regard to the length of service rendered by

the respondents they are entitled to be considered for

regularisation as one time measure. Therefore, the concerned

authority is hereby directed to prepare a service chart of the

respondents and thereafter verify whether each of the respondent

fulfill the criteria laid by the Apex Court decision in the case of

Uma devi or not?

10. In this regard, if there is any shortcoming of any of

the respondents in that event necessary detailed notice shall be

prepared and issued to the concerned respondent. Concerned

respondent is hereby directed to furnish his explanation along with

material information to the concerned authorities in the event of

issuance of show cause notice. The above exercise shall be

completed within a period of six months from the date of receipt of

this order. In the event of respondent is entitled to regularisation in Patna High Court L.P.A No.728 of 2014 dt.21-02-2023

that event necessary service and monetary benefits shall be

extended to the respective respondent.

11. In the light of above order the regularization order

dated 05.03.2012 is subject to outcome of passing a fresh order on

regularisation. To this extent order of learned Single Judge is

modified.

12. Learned counsel for the respondent cited decision in

the case of Amarkant Rai vs. State of Bihar & Ors. reported in

(2015) 8 SCC 265, no doubt in that decision it is held that

Principal may not be competent authority whatever the action

taken by him has been treated as irregular, therefore, the

respondents service condition could be almost identical to that of

in the case of Amarkant Rai vs. State of Bihar & Ors. reported

in (2015) 8 SCC 265. Therefore, we are compelled to ask the

concerned authority to re-visit their regularisation as to whether

each of the respondent fulfill the criteria laid down by the Apex

Court in the case of Secy., State of Karnataka and Others vs.

Uma Devi reported in (2006) 4 SCC 1.

13. Accordingly, LPA is allowed in part.

14. At this stage the court is apprised that fifth

respondent is stated to have died during pendency of litigation, Patna High Court L.P.A No.728 of 2014 dt.21-02-2023

therefore question of reopening his regularisation would not arise,

his regularisation vide order dated 05.03.2012 stands confirmed.

15. Pending I.As stand disposed off.

CWJC No. 12569 of 2012

16. In CWJC No. 12569 of 2012, even though matter is

identical except to the extent that petitioner in CWJC No. 12569 of

2012, their services have not been regularised in the year 2012.

Therefore, for the purpose of regularisation, all the service

particulars of each of the petitioner read with criteria laid down by

the Apex Court in the case of Secy., State of Karnataka and

Others vs. Uma Devi reported in (2006) 4 SCC 1 read with State

of Karnataka and Ors. vs. M.L. Kesari and Ors. reported in

(2010) 9 SCC 247 shall be taken note of and necessary notice shall

be issued to each of the petitioner if they are not entitled to

regularisation. If they are entitled to regularisation, question of

issuing notice and obtaining explanation and thereafter passing

orders is not warranted. In this case also within six months

concerned respondent is directed to undertake exercise of whether

petitioners are entitled to regularisation or not?

17. At this stage learned counsel for the petitioner

submitted that petitioner no. 3 and 4 in CWJC No. 12569 of 2012

were stated to have died during pendency of the present petition, Patna High Court L.P.A No.728 of 2014 dt.21-02-2023

therefore, the proceedings insofar as petitioner no. 3 & 4 stands

abated.

LPA No. 102 of 2014

18. Registry is hereby directed to de-link LPA No. 102

of 2014.

Relist this matter on 28.02.2023.

(P. B. Bajanthri, J)

( Arun Kumar Jha, J) abhishekkr/-

AFR/NAFR              NAFR
CAV DATE              NA
Uploading Date        27.02.2023
Transmission Date     NA
 

 
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 : IJJ

 

LatestLaws Partner Event : MAIMS

 
 
Latestlaws Newsletter