High Court Patna High Court - Orders

Rabindra Prasad Sinha vs The State Of Bihar & Ors on 19 August, 2011

Patna High Court – Orders
Rabindra Prasad Sinha vs The State Of Bihar & Ors on 19 August, 2011
              IN THE HIGH COURT OF JUDICATURE AT PATNA
                        CWJC No.7993 of 1998
Rabindra Prasad Sinha, son of late Pitamber Singh, resident of
Mohalla Shalimpur Ahra, P.S. Gandhi Maidan, district Patna at
present posted as Laboratory Technician in Infection Disease
Hospital, Unit of Nalanda Medical College and Hospital, Agamkuan,
Patna.
                                                -------- Petitioner
                                Versus
1. The State of Bihar through the Commissioner-cum-Secretary,
   Department of Health, Medical Education and Family Welfare,
   Government of Bihar, Patna.
2. Director in Chief, Health Services, Department of Health,
   Medical Education and Family Welfare, Government of Bihar,
   Patna.
3. Superintendent, Nalanda Medical College and Hospital, Patna.
                                                 ------ Respondents
                             -----------

9 19.08.2011 No one appears on behalf of the

petitioner.

From perusal of the record as also

the nature of relief sought for in this writ

application, it becomes clear that the

petitioner wants creation of a joint cadre.

The respondents, however, had

explained in the counter affidavit that the

petitioner holds the post of Laboratory

Technician, which is a State cadre post and,

therefore, the same cannot be clubbed with

the other class-3 post of Nalanda Medical

College and its joint cadre.

                              As    a    matter      of   fact,      it   is   the

                     prerogative        of   the     executive       to    either
                2




amalgamate the cadres or bifurcate the cadres

and no mandamus can be issued by this Court

for either creation of cadre or bifurcation

of cadre. It is only when a cadre is created

affecting the vested rights of an incumbent

either by amalgamating different cadres in

one cadre or segregating the joint cadre in

to many cadres that this Court make examine

the rationale of such decision but, a prayer

of this nature directing the respondents to

create a joint cadre by amalgamating the

cadre of employees of Class-3 at the Medical

College level with the cadre employees of the

State level cannot be allowed.

As a matter of fact, the solitary

overemphasized aspect in the writ petition

that since the petitioner or other Laboratory

Technicians were being transferred to the

Medical College, they would be deemed to be

part and parcel of the Medical College Cadre,

is itself misconceived inasmuch as an

incumbent of a State cadre can be posted

anywhere on a cadre post without disturbing

his seniority and other rights as they would

still be governed in the cadre to which he
3

belongs.

That being so, this application is

wholly misconceived and is, accordingly,

dismissed.

(Mihir Kumar Jha, J.)
Rsh