Wednesday, 20, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Prakash Narayan Jha vs The State Of Bihar
2025 Latest Caselaw 3485 Patna

Citation : 2025 Latest Caselaw 3485 Patna
Judgement Date : 28 April, 2025

Patna High Court

Prakash Narayan Jha vs The State Of Bihar on 28 April, 2025

         IN THE HIGH COURT OF JUDICATURE AT PATNA
                   Civil Writ Jurisdiction Case No.8323 of 2022
     ======================================================
1.    Butai Rai, Son of Ramanand Rai, Resident of Bairiya, Motihari, P.S. -
     Bairiya, District - East Champaran.
2.   Imam Mehdi, Son of Late Bhikari Miyan, Ward No. 2, Resident of Math
     Lohiya Ahirtoli, P.S. - Harsiddhi, District - East Champaran.
3.   Shiv Shankar Prasad Yadav, Son of Raghunath Ray, Resident of Village and
     P.O. - Inarwa Phulwar, P.S. - Chiraiya, District - East Champaran.
4.   Shatrudhan Singh, Resident of Village and P.O .- Mathiya Bhopat, Chiraia,
     P.S .- Mathiya Bhopat, District-East Champaran
5.   Bharat Sah, Son of Late Raj Narayan Sah, Resident of Paithanpatti, Post-
     Dariyapur,P.S. - Harsiddhi, District-East Champaran
6.   Chandra Kishore Singh, Son of Rama Shankar Singh, Resident of Village
     and Post - Mathiya Bhopat, Chiraiya, P.S .- Mathiya Bhopat, District-East
     Champaran.
7.   Prafull Kumar Sinha, Son of Ram Shankar Sinha, Resident of Ward No. 20,
     Block Road, Kripa Niketan, Bhawanipur Zirat, P.S .- Shastri Nagar, District
     East Champaran
8.   Vijay Kumar Pandey, Son of Pahlad Pandey, Resident of Village-Mahuawa,
     P.O .- Mahuawa, P.S .- Mahuawa Chiraian, District-East Champaran
9.   Shyam Sundar Singh, Son of Bijli Singh, Resident of Ward No. 30, Sri
     Krishna Nagar, Motihari, P.S .- Motihari Town, District-East Champaran
10. Vishwanath Ram, Son of Punit Ram, Resident of Ward No. 15, Mathiya
     Zirat, P.S .- Motihari Town, District-East Champaran
11. Puja Prasad Pandey, Son of Saryug Pandey, Resident of Village-Satpipra
     Bhumihari Tola, Post - Ramgarhwa, P.S .- Ramgarhwa, District-East
     Champaran
12. Jawahar Ray, Son of Ramsarup Ray, Resident of Ward No. 06, Near
     Engineering College, Bairiya, P.O .- Engineering College, P.S .- Motihari
     Muffasil, District-East Champaran
13. Rahmat Ali Khan, Son of Walijan Khan, Resident of Ward No. 34, Near
     NCC Office, Raza Bazar, P.S .- Motihari Town, District-East Champaran
14. Shri Kant Pandey, Son of Lakshminarayan Pandey, Resident of Ward 09,
     Near Primary School, Sareya, P.S.- Manikpur, District-East Champaran
 Patna High Court CWJC No.8323 of 2022 dt.28-04-2025
                                           2/21




  15. Vijay Kumar, Son of Late Kameshwar Prasad Singh, Resident of At - P.O
        .Kiratpur Rajaram, P.S .- Bhagwanpur, District-Vaishali

                                                                    ... ... Petitioner/s

                                           Versus
  1.    The State of Bihar, through the Chief Secretary, Government of Bihar, Patna.
  2.    The Principal Secretary Science and Technology Department, Government
        of Bihar, Patna.
  3.    The Special Secretary, Science and Technology Department, Government of
        Bihar, Patna.
  4.    The Director, Science and Technology Department, Government of Bihar,
        Patna.

                                                 ... ... Respondent/s
       ======================================================
                                 with

                     Civil Writ Jurisdiction Case No. 12363 of 2022
       ======================================================
  1.    Virendra Thakur son of Raj Sundar Thakur, resident of Ward No. 13,
        Rupoliya, P.S. Dhaka District - East Champaran Bihar 845427.
  2.    Shailendra Kumar son of Kapildeo Singh, resident of Hetimpur, P.S.
        Jamobazar District- Siwan.
  3.    Jyoti Narayan Jha son of Shankar Jha resident of MIT Campus, P.S. and
        District - Muzaffarpur.
  4.    Suresh Jha son of Mahabir Jha resident of ward No. 06 Paigambarpur, P.S.
        and District Muzaffarpur.
  5.    Rabindra Kumar Son of Gyan Datta Sharma resident of Village- Kespa, P.S.
        Alipur, District- Gaya.
  6.    Laxmi Narayan Thakur son of Dev Narayan Thakur, Resident of Village
        Mahuwa P.S. Chiraiya, East Champaran.

                                                                    ... ... Petitioner/s

                                          Versus
  1.    The State of Bihar through the Chief Secretary, Government of Bihar, Patna.
  2.    The Principal Secretary, Science and Technology Department, Government
        of Bihar, Patna.
  3.    The Director, Science and Technology Department, Government of Bihar,
        Patna.
  4.    Principal, MIT Muzaffarpur, Dist- Muzaffarpur.

                                                                  ... ... Respondent/s
 Patna High Court CWJC No.8323 of 2022 dt.28-04-2025
                                           3/21




       ======================================================
                                           with
                    Civil Writ Jurisdiction Case No. 15679 of 2022
       ======================================================
  1.    Prakash Narayan Jha son of late Shyam Chandra Jha resident of Village-
        Kharaka Basant, P.S.- Nanpur, District- Sitamarhi.
  2.    Ravindra Nath Jha son of late Hem Nath Jha, resident of Zila School Road
        Near Micro wave Tower Suryoday Nagar, Purnea.
  3.    Shashi Shekhar Upadhyaya, son of Late Kanhaiya Upadhyay, resident of
        Upadhyay Tola, Goh, District- Aurangabad.
  4.    Bashishtha Narayan Jha, son of Sri Naresh Jha, resident of B.C.E. Campus,
        Sabour, District- Bhagalpur.
  5.    Lalit Mohan Jha, son of Parshuram Jha, resident of Engineering College,
        Bhagalpur, Sabour, District- Bhagalpur.
  6.    Satya Narayan Jha, son of Shashi Kant Jha, resident of Hanuman Nagar,
        Via- Kurson Nadiyaan, Gorkha, District- Darbhanga.
  7.    Surya Vanshi Mishra, son of Naresh Mishra, Ward No. 8, Tharhi, Andhra
        Tharhi, District- Madhubani.

                                                                        ... ... Petitioner/s

                                          Versus
  1.    The State of Bihar through the Chief Secretary, Government of Bihar, Patna.
  2.    The Principal Secretary, Science and Technology Department, Government
        of Bihar, Patna.
  3.    The Director, Science and Technology Department, Government of Bihar,
        Patna.

                                                                    ... ... Respondent/s

       ======================================================
       Appearance :
       (In Civil Writ Jurisdiction Case No. 8323 of 2022)
       For the Petitioner/s      :       Mr. Binodanand Mishra, Sr. Advocate

                                        Mr. Avinash Kumar Sinha, Advocate

                                        Mr. Sandeep Kumar, Advocate

                                        Mr. Gunjan Kumar Jha, Advocate

                                        Ms. Ankita Tripathi, Advocate

       For the Respondent/s     :       Ms. Archana Meenakshee ( GP-6 )

                                        Mr. Prabhat Ranjan, AC to GP-6
 Patna High Court CWJC No.8323 of 2022 dt.28-04-2025
                                           4/21




       (In Civil Writ Jurisdiction Case No. 12363 of 2022)

       For the Petitioner/s      :      Mr. Binodanand Mishra, Sr. Advocate

                                        Mr. Sandeep Kumar, Advocate

       For the Respondent/s      :      Mr. Ajay (GA-5)

                                        Mr. Rakesh Kumar Ranjan, AC to GA-5

       (In Civil Writ Jurisdiction Case No. 15679 of 2022)

       For the Petitioner/s      :      Mr. Binodanand Mishra, Sr. Advocate

                                        Mr. Shafiya Sanoj Ghani, Advocate

       For the Respondent/s      :      Mr. Kumar Alok ( SC-7 )

                                        Mr. Prem Ranjan, AC to SC-7

       ======================================================
       CORAM: HONOURABLE MR. JUSTICE NANI TAGIA
                           ORAL JUDGMENT
         Date : 28-04-2025

                              Heard Mr. Binodanand Mishra, learned senior

         counsel appearing on behalf of the petitioners and Ms.

         Archana Meenakshee, learned GP-6; Mr. Ajay, learned GA-

         5 as well as Mr. Kumar Alok, learned SC-7 appearing on

         behalf of the State.

                      2. A common issue arises for determination in

         these batch of writ petitions. Accordingly, all the three writ

         petitions are being disposed of by this common order.

                      3. The petitioners in C.W.J.C. No. 8323 of 2022

         were Class-III employees of Indian College of Engineering,

         Motihari and the petitioners in other two writ petitions i.e.

         C.W.J.C. No. 12363 of 2022 and C.W.J.C. No. 15679 of
 Patna High Court CWJC No.8323 of 2022 dt.28-04-2025
                                           5/21




         2022 were the Class-III employees of Dr. Jagannath Mishra

         Institute of Technology and Indian College of Engineering,

         Motihari.

                     4. Both the above named engineering colleges,

         which were private engineering colleges, were taken over

         by the Government under the provisions of the Bihar

         Private Engineering College (Taking Over) Ordinance, 1986

         which Ordinance later on became an Act (hereinafter

         referred to as the "Ordinance/Act").

                     5. While taking over the aforesaid engineering

         colleges by the Government, the employees of both the

         engineering colleges, however, were not taken over, but a

         provision was made in the Ordinance/Act for their

         continuance of service on adhoc basis till a decision under

         sub-Section 3 of the Section 5 was taken by the State

         Government.

                     6. As per the provisions of sub-Section 2 & 3 of

         Section 5, the State Government was required to set up a

         Committee of experts for examining the strength of the staff

         and staffing pattern and to submit a report to the

         Government for its decision,                 inter alia, regarding
 Patna High Court CWJC No.8323 of 2022 dt.28-04-2025
                                           6/21




         absorption of the employees. The Government, in pursuance

         of Section 5, had constituted a screening Committee. The

         Committee recommended the petitioners for absorption

         from the date of joining, which the State Government

         accepted and accordingly, absorbed the petitioners from the

         date of their joining in the service.

                     7. The petitioners now claims that their date of

         absorption in the service should be counted from the date of

         taking over of the colleges as per the Ordinance/Act i.e.

         09.12.1986.

                     8

. The claim of the petitioners has been made on

the basis of order dated 02.04.2019 (Annexure-8 of the writ

petition), issued by the Special Secretary, Science and

Technology Department, Government of Bihar, Patna,

whereby, as many as 26 Class-III employees of the Indian

College of Engineering, Motihari have been ordered to be

absorbed in service from the date of taking over of the

college i.e 09.12.1996.

9. On perusal of the order dated 02.04.2019, it

appears that 26 Class-III employees of the Indian College of

Engineering, Motihari have been absorbed in service from Patna High Court CWJC No.8323 of 2022 dt.28-04-2025

the date of taking over of the college i.e. 09.12.1996 on the

basis of orders passed by the Court.

10. Learned senior counsel appearing on behalf of

the petitioners submit that the decision rendered on

06.05.1996 by the Court in Raghunath Singh & Ors. vs.

State of Bihar & Ors. and other analogous cases (main

case being C.W.J.C. No. 1316 of 1991) is the case on the

basis of which 26 Class-III employees of the Indian College

of Engineering, Motihari, named in the order dated

02.04.2019, have been absorbed on and from the date of

taking over of the college.

11. Learned senior counsel for the petitioners have

further submitted that the decision rendered in Raghunath

Singh (supra) was challenged in L.P.A. which was

dismissed and against the order of L.P.A. Court, an S.L.P.

was also preferred in the Supreme Court, which was again

dismissed and accordingly, the judgment rendered in

Raghunath Singh (supra) has attained finality. Therefore,

on the basis of the decision rendered in Raghunath Singh

(supra), the order dated 02.04.2019 has been issued

providing the date of absorption of 26 Class-III employees Patna High Court CWJC No.8323 of 2022 dt.28-04-2025

named therein, to be from the date of taking over of the

college by the Government.

12. Learned senior counsel, therefore, contends

that since the 26 persons named in the order dated

02.04.2019 and the petitioners in all these writ petitions

being Class-III employees of private engineering colleges,

which had been taken over by the Ordinance/Act mentioned

hereinabove are similarly situated persons and accordingly,

the petitioners should also be given the same benefit as has

been given to the 26 Class-III employees named in the order

dated 02.04.2019.

13. Learned State counsel, on the other hand, by

referring to the counter affidavit filed by the respondent

nos. 1 to 4, have pointed out to a decision rendered by this

Court on 05.09.2000 in C.W.J.C. No. 5024 of 1999 (Navo

Nath Jha & Ors. vs. the State of Bihar & Ors.) to contend

that the issue regarding the absorption of the employees of

erstwhile private engineering colleges (Indian College of

Engineering; Motihari, J.M.I.T., Darbhanga and Magadh

Engineeering College, Gaya) has been decided in the said

judgment in the light of Section 5 of the Ordinance/Act, in Patna High Court CWJC No.8323 of 2022 dt.28-04-2025

which this Court had rejected the contention of the

petitioners in that writ petition for reckoning their date of

absorption in the service from the date of taking over of the

colleges i.e. 09.12.1986.

14. Learned State counsel further contends that the

decision rendered in the aforesaid writ petition has been

affirmed by the L.P.A. Court in L.P.A No. 1575 of 2000,

against which, S.L.P. was preferred before the Supreme

Court, which has also been dismissed vide order dated

19.11.2001 passed in Petition(s) for Special Leave to

Appeal (Civil) No. 3043 of 2001.

15. Learned State counsel, therefore, submits that

the decision rendered by this Court in C.W.J.C. No. 5024 of

1999 has attained finality, wherein, it has been held that the

absorption of the employees of the erstwhile private

engineering colleges after it was taken over by the

Government by the above mentioned Ordinance/Act cannot

be reckoned from the date of taking over of the college i.e.

09.12.1996.

16. Learned advocates appearing on behalf of the

parties have been heard and materials placed on record have Patna High Court CWJC No.8323 of 2022 dt.28-04-2025

been perused.

17. Insofar as, the status of the teachers and other

categories of employees serving in the aforesaid private

engineering colleges are concerned it was provided to be

determined under Section 5 of the Ordinance/Act.

18. For better appreciation, Section 5 of the

Ordinance/Act is extracted hereinbelow:

"(5) Determination of conditions of service of teachers and other categories of employees of the Private Engineering College - (1) All the staff employed in the Private Engineering College shall cease to be the employees of the concerned Private Engineering College from the date of vesting in the State Government under Section 3;

Provided that the employee shall continue to serve the concerned Private Engineering College on ad-hoc basis till a decision under sub section (3) is taken by the State Government.

(2) The State Government shall set up on or more Committees of experts and knowledgeable person who shall examine the strength of the staff and the staffing pattern and shall further examine the bio-data of each member of the teaching and other categories of employees of each of the Private Engineering Colleges and shall ascertain whether strength staffing pattern, appointment, promotion or Patna High Court CWJC No.8323 of 2022 dt.28-04-2025

confirmation sanctioned and made by the Managing Committee of each of the Private Engineering College are proper in accordance with Universities Act, statues ordinance, rules or Government direction/ circular and shall take into consideration all relevant materials such as the requirements of the Private Engineering College, qualification experience and research degree etc. and submit its report to the State Government;

(3) The State Government on receipt of report of the Committee of Committees, as the case may be, shall determine the strength of teaching and other categories of employees and the staffing pattern and shall decide in respect of each member of the teaching and other categories of employees on the merit of each case whether to absorb him in Government service or to terminate his service or to allow him to continue on ad-hoc basis for a fixed term or on contact and shall where necessary redetermine the rank, pay allowances and her conditions of service."

19. Section 5 of the Ordinance/Act provides that

all the staffs employed in the Private Engineering College

shall cease to be the employees of the concerned Private

Engineering College from the date of vesting in the State

Government. However, it has been provided that the Patna High Court CWJC No.8323 of 2022 dt.28-04-2025

employees shall continue to serve the concerned Private

Engineering College on ad-hoc basis till a decision under

sub-Section (3) of the Section (5) is taken by the State

Government.

20. On reading of Section 5(2) and (3) of the

Ordinance/Act, it appears that the State Government is

required to constitute one or more Committees of experts

and knowledgeable persons for examining the strength of

the staff and the staffing pattern, upon the report of which

the State Government is required to take a decision in the

matter.

21. It has not been disputed that pursuant to expert

Committee constituted by the Government and report

submitted thereof, the petitioners have been absorbed in the

respective engineering colleges not from the date of taking

over of the colleges but from the date of their joining in the

engineering colleges after it was taken over by Government

under the Ordinance/Act.

22. From reading of Section 5 of the

Ordinance/Act, it appears that the conditions of service of

the teachers and other categories of employees of the Patna High Court CWJC No.8323 of 2022 dt.28-04-2025

Private Engineering Colleges after it has been taken over by

the Government has to be determined by the Government

on the basis of the report of the Committees of expert and

knowledgeable persons constituted by the Government.

23. On perusal of decision rendered in the case of

Navo Nath Jha (supra) enclosed in the counter affidavit

filed by the respondent nos. 1 to 4, it appears that the scope

of Section 5 of the Ordinance/Act has been determined in

that case.

24. In the aforesaid case of Navo Nath Jha

(supra), eleven petitioners, whose services were notified

under Section 5(3) of the Bihar Private Engineering College

(Taking Over) Ordinance, 1986/Act, have been absorbed in

the services with effect from the date of notification which

is dated 31.01.1991. The petitioners had contended in the

writ petition that as the engineering college was taken over

on 09.12.1986, their services be absorbed from the date of

taking over of the college.

25. Negating the contention of the petitioners, this

Court has held as under:

"The submission that the Patna High Court CWJC No.8323 of 2022 dt.28-04-2025

petitioners are entitled to reckon their absorption from before the date of take over of the college is in the teeth of the provisions of section 5. As indicated above, though the teachers and non-

teaching staff ceased to be teachers/non-teaching staff of the colleges upon take over, they continued to serve the colleges on ad hoc basis, subject to decision to be taken in respect of their absorption etc. by the State Government under sub-Section (3). The proviso to section 5(1) which is relevant may be quoted as under:-

"Provided that they shall continue to serve the college on ad hoc basis till a decision under sub-Section (3) of this section is taken by the State Government"

Sub-section (3), as indicated above, empowers the State Government to fix the strength of the employees in accordance with the staffing pattern and also decide in respect of each teacher and non-

teaching staff on the "merit of each case whether to absorb him in Government service or to terminate his service or to allow him to continue on ad hoc basis for a fixed term of contract and shall where necessary re- determine the rank, pay and allowances and other conditions of the service". If the continuance of the teachers and non-teaching staff under section 5(1) itself is subject to the decision of the State Government under section 5(3) at which stage their Patna High Court CWJC No.8323 of 2022 dt.28-04-2025

services can even be terminated, it is difficult to visualize how their substantive appointment can relate to the initial date of the take over of the College. While considering similar provisions contained in the Bihar Private Medical Colleges (Taking Over) Act, 1978 in State of Bihar v. Dr. Yogendra Singh, AIR 1982 Supreme Court 882, the Apex Court described the service of such persons continuing on ad-hoc basis as "precarious".

Having regard to the express provisions of section 5(3) I do not think the petitioners are entitled to reckon their absorption from the date of the take over of the College i.e. 9.12.86. Thus, I do not find any merit in their claim."

26. Thus, from the decision rendered in the Navo

Nath Jha (supra), I find that the contention of the

petitioners to reckon their absorption from the date of

taking over of the engineering colleges by referring to the

provisions of Section 5(3) of the Ordinance/Act have been

negated by holding that the continuation of the petitioners

on ad-hoc basis under Section 5, is "precarious" and

therefore, not entitled to reckon their absorption from the

date of the take over of the colleges i.e. 09.12.1986.

27. The petitioners in these batch of writ petitions Patna High Court CWJC No.8323 of 2022 dt.28-04-2025

are identically placed with the petitioners in the case of

Navo Nath Jha (supra). Since, the decision rendered in the

case of Navo Nath Jha (supra) has attained finality insofar

as the scope of operation of Section 5 of the Ordinance/Act

which provides for determination of the service condition of

the employees of the Private Engineering Colleges taken

over by the Government under the Ordinance/Act, I am of

the view that the petitioners will also be governed by the

decision rendered in the case of Navo Nath Jha (supra) and

accordingly, the petitioners will also be not entitled to

reckon their absorption from the date of taking over of the

Engineering College.

28. The services of the petitioners, in the case of

Raghunath Singh (supra), relied on by the petitioners,

were terminated under-Section 5(3) of the Ordinance/Act on

various grounds. When the termination order issued on

various grounds were put to challenge, this Court on finding

that the impugned termination orders were issued in

violation of the principle of natural justice had allowed the

writ petition directing the respondent authorities to take a

decision under Section 5(3) of the Ordinance/Act after Patna High Court CWJC No.8323 of 2022 dt.28-04-2025

providing each of the petitioners an opportunity of hearing

within a period of four months from the date of receipt of

copy of the judgment. It has further been provided that if

the respondent authorities do not take a decision within the

period prescribed, the petitioners will entitled to be

reinstated in service upon expiry of the period of four

months. On such reinstatement, it was further provided that

the petitioners, however, will not be entitled to the payment

of back wages but their continuity in service must be

maintained.

29. The order of the Court rendered in the case of

Raghunath Singh (supra) for maintaining the continuity of

service must be understood in the peculiar facts of the case

of the Raghunath Singh (supra) in the context of direction

that followed for reinstatement of the petitioners in the

event of the failure of the authorities to take a decision

within a period of four months with regard to the absorption

of the petitioners under Section 5(3) of the Ordinance/Act.

In the decision rendered in Raghunath Singh (supra), the

power of the Government to take a decision in the matter of

absorption of the employees of the colleges that were taken Patna High Court CWJC No.8323 of 2022 dt.28-04-2025

over has not been disputed.

30. On the other hand, the decision rendered in

Navo Nath Jha (supra) on the scope of Section 5(3) of the

Ordinance/Act clearly lays down that absorption of the

employees under Section 5 of the Ordinance/Act cannot be

reckoned from the date of taking over of the college i.e.

09.12.1986.

31. In that view of the matter, I find that the order

dated 02.04.2019 issued by the Special Secretary, Science

and Technology Department, Government of Bihar, Patna,

whereby 26 Class-III employees of Indian College of

Engineering, Motihari have been absorbed in the service

from the date of taking over of the college i.e. 09.12.1986

on the ground stated therein to be in clear violation of the

law laid down in the case of Navo Nath Jha (supra). The

respondent authorities in issuing the order dated 02.04.2019

appears to have clearly disregarded the law laid down by

this Court in the case of Navo Nath Jha (supra).

32. Nonetheless, order dated 02.04.2019, issued

by the Special Secretary, Science and Technology

Department, Government of Bihar, Patna, whereby, 26 Patna High Court CWJC No.8323 of 2022 dt.28-04-2025

Class-III employees of Indian College of Engineering,

Motihari have been absorbed in service from the date of

taking over of the college i.e., 09.12.1986, may be examined

for which, the order dated 02.04.2019 itself is extracted

hereinbelow for ready reference:

33. Perusal of the order dated 02.04.2019, as

extracted hereinabove, would go to show that 26 Class-III

employees of Indian College of Engineering, Motihari have

been continued in service from the date of taking over of

the college on 09.12.1986 in compliance of the order dated

06.05.1996 passed in C.W.J.C. No. 1316 of 1991

[Reghunath Singh (supra)] and 14 other analogous writ

petitions as well as order dated 08.10.2013 passed by the Patna High Court CWJC No.8323 of 2022 dt.28-04-2025

Supreme Court in S.L.P.(C) No. 22588 of 2007 (State of

Bihar & Ors. vs. Nanhak Ram & Ors.) and order dated

11.02.2019, passed in M.J.C. No. 1595 of 2018 (Nanhak

Ram & Ors. vs. the State of Bihar & Ors.).

34. Thus, issuance of the order dated 02.04.2019

maintaining the continuity of service of 26 Class-III

employees of Indian College of Engineering, Motihari from

the date of taking over of the college on 09.12.1986, was

the result of various orders passed by this Court as well as

the Hon'ble Supreme Court in the fact and circumstances

arising with regard to the 26 Class-III employees of Indian

College of Engineering named in the order dated

02.04.2019. That, however, does not in any manner dilute

the law laid down in the case of Navo Nath Jha (supra) that

the absorption of the employees under Section (5) of the

Ordinance/Act cannot be reckoned from the date of taking

over of the college i.e. 09.12.1986.

35. In view of the discussions made hereinabove, I

am of the view that the petitioners' claim for reckoning their

date of absorption from the date of taking over of the

college under the Ordinance/Act i.e. on 09.12.1986 cannot Patna High Court CWJC No.8323 of 2022 dt.28-04-2025

be sustained in view of the similar prayer made by the

petitioners in the case Navo Nath Jha (supra) having been

rejected by this Court vide order dated 05.09.2000 passed in

C.W.J.C. No. 5024 of 1999.

36. All the writ petitions, therefore, stand

dismissed.

(Nani Tagia, J) Nilmani/-

AFR/NAFR                NAFR
CAV DATE                N/A
Uploading Date          02/05/2025
Transmission Date       N/A
 

 
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