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

The State Of Bihar vs Ghanshyam Jha
2025 Latest Caselaw 3553 Patna

Citation : 2025 Latest Caselaw 3553 Patna
Judgement Date : 30 April, 2025

Patna High Court

The State Of Bihar vs Ghanshyam Jha on 30 April, 2025

Author: Partha Sarthy
Bench: Partha Sarthy
        IN THE HIGH COURT OF JUDICATURE AT PATNA
                   Letters Patent Appeal No.683 of 2023
                                     In
                Civil Writ Jurisdiction Case No.808 of 2019
     ======================================================
1.   The State of Bihar through its Principal Secretary Human Resource
     Development Department Govt. of Bihar,Patna
2.   The Director Higher Education Department Govt. of Bihar, Patna.

                                                              ... ... Appellant/s
                                      Versus
1.   Ghanshyam Jha Son of Late Harikant Jha Resident of Village-Maranchi
     Khurd,P.S. Bachhawara,District-Begusarai, At Present Posted as Assistant
     Professor in Sahitya Department of Saraswati Bilash Sanskrit Collge
     Shokahara,Barouni,Begusarai
2.   Indradeo Jha Son of Late Kamdev Jha Resident of Village-Dhuriakha,P.S.
     Mufasil (Samastipur),District-Samastipur, At present Posted in Histrory
     Department of Saraswati Bilash Sanskrit Collge Shokahara,
     Barouni,Begusarai
3.   Rudranand Jha Son of Late Visheshwar Jha Resident of Village-Hulash,P.S.
     Raghopur, Dist.-Supoul. At Present Posted as Assistant Professor in
     Vyakaran Department of Saraswati Bilash Sanskrit Collge Shokahara,
     Barouni,Begusarai
4.   Raj Kumar Jha Son of Late Gangadhar Jha Resident of Village-Rahimpur
     rudouli,P.S.Mufasil (Samnastipur) District-Samastipur.At Present Posted as
     Assistant Professor in Economics Department of Saraswati Bilash Sanskrit
     College Shokahara, Barouni,Begusarai
5.   Chandrabhushan Trivedi Son of Late Krishna Nand Trivedi Resident of
     Village-Madhurapur,P.S. Teghra,District-Begusarai.At Present Posted as
     Assistant Professor in Sanskrit College Shokahara, Barouni,Begusarai
6.   Narayanj Upadhyay Son of Ramprapannacharaye, Resident of Village-
     Basaukaia,P.S. Sikroul Lakh,District-Buxar.At Present Posted as Assistant
     Professor in Sahitya Department of Shri Niwas Mukund Ramanuj Sanskrit
     College, Basawankala,Buxar
7.   Vashistha Narayan Ojha Son of Late Ramchandra Ojha Resident of Village-
     Gadhiyan,P.S. Sikroul Lakh,District-Buxar. At present posted as Assistant
     Professor in Political Science Department of Shri Niwas Mukund Ramanuj
     Sanskrit College, Basawankala,Buxar
8.   Hari Narayan Pandey Son of Late Rampujan Pandey Resident of Village-
     Geruabandh, P.S. Itarhi, District-Buxar. At Present Posted as Assistant
     Professor in Hindi Department of Shri Niwas Mukund Ramanuj Sanskrit
     College, Basawankala, Buxar
9.   Chhavinath Tripathi Son of Late Mahesh Tripathi Resident of Village-
 Patna High Court L.P.A No.683 of 2023 dt.30-04-2025
                                            2/13




        Chikhuriya,P.S. Chenari,Dist.-Rohtas. At Present Posted as Assistant
        Professor in Vyakaran Department of Shri Niwas Mukund Ramanuj Sanskrit
        College, Basawankala, Buxar
  10. Daya Shankar Tiwari Son of Late Raghunath Tiwari Resident of Village-
      Tiwaripur,P.S. Barisar,District-Gajipur(U.P.). At Present Posted as Assistant
      Professor in Sanskrit Department of Shri Niwas Mukund Ramanuj Sanskrit
      College, Basawankala, Buxar
  11. Raghu Nandan Jha Son of Late Dasharath Jha Resident of Village-
      Jhandapur,P.S. Bihpur,Dist.Bhagalpur. At Present Posted as Assistant
      Professor in Vyakaran Department of Goswami Lakshminath Madhusudan
      Sanskrit College Bangawan,Saharsa.
  12. Bal Ram Jha Son of Late Budhan Jha Resident of Village-Lalmanpatti,P.S.
      Ratanpur,District-Supoul. At Present Posted as Assistant Professor in Jyotish
      Department of Goswami, Lakshminath Madhusudan Sanskrit College,
      Bangawan, Saharsa
  13. Hari Mohan Khan Son of Late Ramsundar Khan Resident of Village-
      Bangawn,P.S. Bangawn,District-Saharsa. At Present Posted as Assistant
      Professor in Maithili Department of Goswami Lakshminath Madhusudan
      Sanskrit College, Bangawan, Saharsa
  14. Gulab Chandra Mishra Son of Late Bhallar Mishra Resident of Village-
      Lagma Rambhadrapur,P.S. Sakatpur,Dist.-Darbhanga. At Present Posted as
      Assistant Professor in Sahitya Department of Kirti Narayan Kamakhya
      Sanskrit College Maharail, Madhubani
  15. Khelanath Jha Son of Late Medhanath Jha Resident of Village-Raiyam,P.S.
      Bhairawsthan,District-Madhubani. At Present Posted as Assistant Professor
      in English Department of Kirti Narayan Kamakhya Sanskit College
      Maharail, Madhubani
  16. Nagedndra Kumar Jha Son of Late Rameshwar Jha Resident of Village-
      Ranipur,P.S. Benipatti,District-Madhubani. At Present Posted as Assistant
      Professor in Engilish Department of Devshnakar Haldhar Chaudhary
      Sanskrit College Chanpura, Madhubani
  17. Shivchandra Jha Son of Late Maneshwar Jha Resident of Village-
      Sarisav,P.S. Benipatti,Disttict-Madhubani. At Present Posted as Assistant
      Professor in Vyakaran Department of Devshankar Haldhar Chaudhary
      Sanskrit College Chanpura, Madhubani
  18. Pramod Kumar Jha Son of Late Ramlakhan Jha Resident of Village-Piprahi
      Punarwas,P.S. Purnahiya,Dist. Sitamadhi. At Present Posted as Assistant
      Professor in Political Science Department of Gurukul Sanskrit College
      Bairgania, Sitamadhi.
  19. Neelambar Jha Son of Late Rewati Kant Jha Resident of VillageTelhara
      Kala,P.S. Kundwa Chaipur,District-East Champaran. At Present Posted as
      Assistant Professor in Vyakaran Department of Sanskrit College Rosera
      (Samastipur)
 Patna High Court L.P.A No.683 of 2023 dt.30-04-2025
                                            3/13




  20. Suresh Mishra Son of Late Eknath Mishra Resident of Village-
      Gharwara,P.S. Supi,District-Sitamarhi. At Present Posted as Assistant
      Professor in Sahita Department of Gurukul Sanskrit College Bairgania,
      Sitamarhi.
  21. Umanath Rai Son of Late Gangadhar Rai Resident of Village-Dharha,P.S.
      Rosera,District-Samastipur. At Present Posted as Assistant Professor in
      Vyakaran Department of Sanskrit College Rosera (Samstipur)
  22. The Kameshwar Singh Darbhanga Sanskrit University, Darbhanga through
      its Registrar.
  23. The Vice -Chancellor Kameshwar Singh Darbhanga. Sanskrit University,
      Darbhanga
  24. The Registrar,         Kameshwar       Singh    Darbhanga   Sanskrit   University,
      Darbhanga.

                                                          ... ... Respondent/s
       ======================================================
                                      with
                     Letters Patent Appeal No. 690 of 2023
                                       In
                  Civil Writ Jurisdiction Case No.250 of 2019
       ======================================================
  1.    The State of Bihar.
  2.    The Additional Secretary, Education Department, Govt. of Bihar, Patna.
  3.    The Director, Higher Education, Education Department, Govt. of Bihar,
        Patna.

                                                                      ... ... Appellant/s
                                               Versus
  1.    Balram Pandey son of Late Dhanushdhari Pandey, Resident of Village
        Jaitiya, P.O.-Jaitiya, P.S.-Chanpatiya, District-West Champaran.
  2.    The Kameshwar Singh Darbhanga Sanskrit University Kameshwar Nagar,
        Darbhanga through its Vice Chancellor.
  3.    The Vice Chancellor, Kameshwar Singh Darbhanga Sanskrit University,
        Kameshwar Nagar, Darbhanga.
  4.    The Registrar, Kameshwar Singh                Darbhanga   Sanskrit   University,
        Kameshwar Nagar, Darbhanga.
  5.    The Secretary, Harihar Sanskrit College, Bakulahar Math, Chanpatiya,
        District-West Champaran.
  6.    The Principal Harihar Sanskrit College, Bakulahar Math, Chanpatiya,
        District-West Champaran.

                                                                    ... ... Respondent/s
 Patna High Court L.P.A No.683 of 2023 dt.30-04-2025
                                            4/13




       ======================================================
       Appearance :
       (In Letters Patent Appeal No. 683 of 2023)
       For the Appellant/s              :       Mr. Sarvesh Kumar Singh, AAG- 13
                                                Mr. Ravi Kumar, A.C. to A.A.G.13
       For Respondent Nos. 1 to 21      :       Mr. Sanjeev Kumar Jha, Advocate
       For the KSDS University          :       Mr. Nagendra Kumar Singh, Advocate
       (In Letters Patent Appeal No. 690 of 2023)
       For the Appellant/s              :       Mr. Sarvesh Kumar Singh, Sr. Advocate
                                                Mr. Ravi Kumar, A.C. to A.A.G.13
       For the Respondent/s             :       Mr. Prashant Sinha, Advocate
                                                Mr. Satish Kumar Pandey, Advocate
       For the KSDS University          :       Mr. Nagendra Kumar Singh, Advocate
       ======================================================
       CORAM: HONOURABLE THE ACTING CHIEF JUSTICE
               and
               HONOURABLE MR. JUSTICE PARTHA SARTHY
       ORAL JUDGMENT
       (Per: HONOURABLE THE ACTING CHIEF JUSTICE)

       Date : 30-04-2025

                          Both the appeals preferred on behalf of the

         State have been taken up together and are being

         disposed off by this common judgment.

                          2. We have heard the learned counsel for the

         parties.

                          3. Several of the teachers of private degree

         colleges had come before this Court vide different writ

         petitions seeking a direction to the State to release funds

         to the University, which could be utilized for paying their

         salaries.

                          4. In almost all the writ petitions, positive
 Patna High Court L.P.A No.683 of 2023 dt.30-04-2025
                                            5/13




         orders were passed, but to no avail.

                          5. A learned Single Judge, hearing the writ

         petitions, later found that an amendment has been

         brought about in the year 2015 in the Bihar Universities

         Act, 1976 (in short the Act of 1976 ), modifying Section

         57-A of the Act and adding sub-Section 6, which reads as

         follows:

                                               "The Selection Committee,
                                  subject to this Act, will complete the
                                  scrutiny of the cases of the teachers of the
                                  affiliated degree colleges appointed prior to
                                  19.04.2007

, without the recommendation of the Bihar College Service Commission on the basis of qualifications in force at the time of appointment of such teachers up to 31.03.2017, otherwise, such appointments will not be treated valid. Thereafter, the Governing Body of the college will accept the names recommended by the Selection Committee, which shall be finally approved by the concerned University.

Distribution of the amount of grant of the State Government will be made across the teachers in the concerned affiliated degree colleges by its Governing Body up to 31.03.2017."

6. The time limit was further extended to Patna High Court L.P.A No.683 of 2023 dt.30-04-2025

31.03.2018.

7. It was further found out by the learned

Single Judge that most of the petitioners had been

appointed in private colleges based on the

recommendations of the Governing Body of such colleges.

All such colleges were affiliated with the respective

Universities. However, their appointments did not have

the sanction/approval of the Bihar College Service

Commission.

8. With the Bihar College Service Commission

having been dissolved, a new body, viz., Selection

Committee at the College Level was introduced for

making recommendations with regard to appointment of

teachers of the affiliated degree colleges under the Act of

1976, as amended from time to time.

9. Most of the writ petitioners were being paid

their salaries till 2012 on the basis of deficit grant as also

grant against performance of the students of the college

in the academic year.

Patna High Court L.P.A No.683 of 2023 dt.30-04-2025

10. There were many colleges having teachers

and non-teaching staff, which were not being funded by

the State. It was only later in the day that the education

policy, especially with respect to the grant of finances to

the colleges underwent a paradigm shift in the State of

Bihar and the Government decided to make available

grants to all colleges, especially for the purposes of

payment of salaries to the teachers and staff.

11. However, to implement that, it required to

be ascertained as to which of the teachers were appointed

on the recommendation of the Governing Body and were

allowed to continue to teach in such colleges later, but

without the approval of the Bihar College Service

Commission.

12. Be it noted that the initial appointment of

such teachers in private colleges were made with a

condition that such appointment would be valid only for

six months and any further extension of the service of

such teachers would be based on the recommendation of Patna High Court L.P.A No.683 of 2023 dt.30-04-2025

the Bihar College Service Commission.

13. This provision was completely ignored for

a good number of years. It was later found that there

were many teachers whose appointments were not

confirmed by the Bihar College Service Commission. The

Government also took into account that so many private

institutions had come up only for the reason that the

Government had stopped opening colleges. These

colleges were started by the efforts of private persons and

at the time when the policy of the State of Bihar was

undergoing change, these colleges had infrastructure,

teachers and teaching staff. In this context, it was

understood by the Government that it would only be

easier for the State to carry out the new education policy

specially with respect to grant of finances, by using the

infrastructure and the faculty of such colleges which were

existing. It was for this reason that it was resolved that

instead of Bihar College Service Commission, a new body,

called Selection Committee at College Level, would be Patna High Court L.P.A No.683 of 2023 dt.30-04-2025

and was introduced for completing the work of Bihar

College Service Commission, viz., providing

recommendation with respect to appointment of teachers

of the affiliated degree colleges under the Act of 1976.

14. Most of the Selection Committee at

College Level carried out the process of scrutinizing the

cases of teachers and submitted a report to the Governing

Body, which had to be accepted by such Governing

Bodies. The Governing Bodies, in turn, had to send

requisition to the State for the release of grant. This was

the process which was evolved for carrying out the policy

of giving grant to the private degree colleges affiliated to

the Universities.

15. It was only much later, while the writ

petitions were being decided, that a counter affidavit

having been sworn by the Director of Education was filed

which inter alia declared that the amendment in 2015 in

Section 57-A of the Act of 1976 was only limited for such

institutions/colleges which were getting grant from the Patna High Court L.P.A No.683 of 2023 dt.30-04-2025

Government against the performance of the students in

an academic year. This interpretation was obviously for

withholding grant to other degree colleges, which hitherto

had been receiving the deficit grant for a long time.

16. The learned Single Judge, on a perusal of

the preamble of the Amending Act of 2015, referred to

above, found that though the introduction talked about

Resolution No. 1846 dated 21.11.2008, which primarily

dealt with such institutions which were getting grant

against performance of students, but the amendment was

brought about only on the assessment of the State that

many of the teachers working in private degree colleges

for long duration, who were appointed by the Governing

Body of such colleges, were not being paid only for the

reason that their services were not confirmed by the Bihar

College Service Commission.

17. However, since the Commission had been

dissolved, the defect could not have been remedied and,

therefore, it was decided to have an another body called Patna High Court L.P.A No.683 of 2023 dt.30-04-2025

Selection Committee at College Level, about which

reference had been made earlier.

18. The last part of the amendment, viz., the

introduction of sub-Clause 6 in Section 57-A of the Act of

1976, clearly demonstrates that such change in the policy

of the Government was with respect to teachers of private

degree colleges affiliated to Universities across the board.

Some were not getting grant from the Government and

some others were getting deficit grant or grant against

performance.

19. Since by the amendment in sub-Clause 6

of Section 57-A of the Act of 1976, it was declared that

the distribution of the amount of grants sanctioned by the

State Government will be made amongst the teachers of

the concerned affiliated degree colleges by its Governing

Body up to 31.03.2017, which was later extended till

31.03.2018, the learned Single Judge categorically held,

and in our opinion, rightly so, that for grant of finances,

the distinction between colleges getting deficit grant and Patna High Court L.P.A No.683 of 2023 dt.30-04-2025

colleges getting grant against performance was absolutely

unwarranted and uncalled for. This distinction only

reflected the blinkered approach of the Department.

20. Thus, the teachers of all the affiliated

degree colleges appointed prior to 19.04.2007 were

covered by the Amending Act of 2015 and the distinction

which was carved out by the State of limiting this benefit

only for teachers of such degree colleges which were

getting grant against performance of the students in such

colleges, is not only illusory but iniquitous.

21. The State, thus, and as held by the

learned Single Judge would be under an obligation to

release the grant to the concerned Universities for further

distribution of salary and other allowances to the writ

petitioners. It was also clarified by the impugned

judgment that those teachers who had retired shall also

be granted their due pensionary benefits in terms of the

U.G.C. pay scale. This exercise was to be conducted

positively within a period of one month.

Patna High Court L.P.A No.683 of 2023 dt.30-04-2025

22. We endorse the same but considering the

gigantic exercise which would be required to be executed,

we are of the view that the time of one month for

completing the entire exercise would be too short.

23. We, therefore, modify the judgment to the

extent that the entire exercise shall be conducted and

concluded within a period of three months from the date

of passing of this order.

24. With the afore-noted modification in the

judgment impugned in the present set of appeals, both

the appeals stand disposed off accordingly.

25. Interlocutory application/s, if any, also

stand disposed off accordingly.

(Ashutosh Kumar, ACJ)

(Partha Sarthy, J) Sauravkrsinha/ Praveen-II-

AFR/NAFR                NAFR
CAV DATE                NA
Uploading Date          01.05.2025
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