High Court Patna High Court - Orders

Bihar State Construction Corpn.& … vs Ramesh Lal on 22 July, 2011

Patna High Court – Orders
Bihar State Construction Corpn.& … vs Ramesh Lal on 22 July, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
           LPA No.373 of 2011

1. Bihar State Construction Corporation Through Its
Managing Director Khawaja Imli,Anishabad,Patna
2. Managing Director, Bihar State Construction
Corporation Khawaja Imli, Anishabad, Patna
                            .... Appellants/ Respondents
                       Versus
 Ramesh Lal son of Sri Rudra Narayan Lal Das, Resident
of Vill and P.O. Vangaon (Vehata Tol), P.S. Vangaon,
Distt- Saharsa               .... Respondent/ Petitioner
                       with
                  LPA No.409 of 2010
1. Bihar State Construction Corporation Through Its
Managing Director Khawaja Imli,Anishabad,Patna
2. Managing Director, Bihar State Construction
Corporation Khawaja Imli,Anishabad,Patna
                            .... Appellants/ Respondents
                       Versus
1. Ramanand Roy S/O Late Govind Roy R/O Vill
+P.O.Ufardaha,Via-Nehra,P.S.Bahera,Distt-Darbhanga
                            .... Respondent/ Petitioner
                       with
                  LPA No.1514 of 2010
1. Bihar State Construction Corporation Through Its
Managing Director Khawaja Imli, Anishabad, Patna
2. Managing Director         Bihar State Construction,
Khawaja Imli, Anishabad, Patna
                            .... Appellants/ Respondents
                       Versus
1. Surendra Prasad Tiwari S/O Late Bindeshwari Tiwari
R/O Vill.+P.O.- Sikta, P.S.- Kuber Asthan, Distt.- Kushi
Nagar(U.P.)
                              .... Respondent/ Petitioner
                         with
                  LPA No.1515 of 2010
1. The Bihar State Construction Corporation Through Its
Managing Director Khawaja Imli, Anishabad, Patna
2. Managing Director Bihar State Construction Ltd.,
Mohalla- Khawaja Imli, Anishabad, P.S.- Gardanibagh,
Distt. Patna
                        .... Appellants/ Respondents
                               -2-




                                       Versus
                1. Bindeshwar Prasad Thakur S/O Late Yogeshwar
                Thakur R/O Vill.- Sri Nagar, Khairpatti, P.S.- Sahpur
                Kamal, Distt.- Begusarai
                                            .... Respondent/ Petitioner
                2. The Director, Child Development Project, Indira
                Bhawan, Ramcharitra Singh Path, Patna-1
                3. The Child Development Project Officer, Bairiya,
                Bariarpur, Begusarai
                                          .... Respondent/ Respondents
                                               2nd Set
                                        with
                                  LPA No.1598 of 2010
                1. Bihar State Construction Corporation Through Its
                Managing Directoer Khawaja Imli, Anishabad, Patna
                2. Managing Director , Bihar State Construction
                Corporation Khawaja Imli, Anishabad, Patna
                                           .... Appellants/ Respondents
                                       Versus
                1. Uday Kumar         S/O Late Bhagirath Singh R/O
                Vill+P.O.Vishunpur, Via +P.S. Vajirganj, Distt-Gaya
                                     ..... Respondent/ Petitioner (1st set)
                2. Managing Director, Bihar State Food & Civil Supplies
                Corporation Limited Sone Bhawan, 5th Floor, Birchand
                Patel Marg, Patna
                                  ...... Respondent/ Respondent (2nd set)
                                         --------

For the Appellants : Mr R. K. Shukla, Advocate
For the Respondents : Mr N.N.Ojha, Advocate

——-

4 22.7.2011 Heard the parties.

2. The common issue falling for determination in all

these appeals is whether on account of resolution of the

Board of Directors dated 24.8.1976 against agenda item

no.2 relating to service conditions of the regular staff of
-3-

the appellant, Bihar State Construction Corporation, its

regular staff such as the writ petitioners would

superannuate at the age of 58 or at the age of 60 years.

3. At the instance of individual employees, the writ

petitioners, the Writ Courts have held that on account of

the amendment of Rule 73 of the Bihar Service Code

some time in the year 2005, the age of superannuation of

the employees of the State Government was extended

from 58 years to 60 years and as a result, since the

regular staff of the Corporation were to be governed in

accordance with government rules in respect of service

conditions, they also got the benefit of such amendment

and extension of age of superannuation by two years.

The Writ Courts have mainly placed reliance upon a

Division Bench judgment of this Court in the case of

Lala Nand Kumar V. Bihar State Food and Civil

Supplies Corporation Limited, 2008(1) PLJR 579. That

Division Bench judgment considered the exact wordings

of a resolution of the Board of Directors of that

Corporation dated 21.5.1973 and as discussed in

paragraph 8 of that judgment, a conclusion was reached

that according to the resolution the future changes in the
-4-

Bihar Service Code were also applicable to the

employees of the Corporation. The resolution extracted

in paragraph 5 of that judgment led to the conclusion by

the Division Bench that until the relevant rules are

framed by the Corporation, provisions in the Bihar

Service Code as applicable to the State Government

employees stood adopted for the employees of the

Corporation. The wordings permitted such interpretation

in favour of the employees and the Division Bench

followed judgment of the Supreme Court in the case of

Harwindra Kumar v. Chief Engineer, Karmik, AIR

2006 SC 365. In that case there was a clear scope to

hold that whatever be the rules in the Bihar Service Code

including amendments applicable to the State

Government employees, the same would be applicable to

the employees of that Corporation until the Corporation

framed its own service rules.

4. In our view, the resolution adopted by the Board

of Directors of Bihar State Food and Civil Supplies

Corporation cannot be of any help in deciding a similar

issue in the context of the appellant Corporation i.e.

Bihar State Construction Corporation. For a proper and
-5-

just decision it is incumbent to look to the admitted

resolution of the Board of Directors dated 24.8.1976

against agenda item no.2 relating to service conditions of

the regular staff of the Corporation which runs as

follows:

” The Board resolved that the employees of
the Corporation who have been appointed
directly will be governed in accordance with
Government rules till 31.1.77 as preparation
of rules regarding service conditions is
likely to take time “.

5. The aforesaid resolution is available in the record

of CWJC No.11376 of 2009 as Annexure-1. Arguments

have been advanced by the parties on the basis of said

resolution that the same shall govern the rights of the

writ petitioners because no rules regarding service

conditions of the regular staff of the Corporation could

ever be framed by the Corporation. It is also admitted

that no other resolution was adopted by the Board of

Directors either to continue the effect of aforesaid

resolution dated 24.8.1976 or to provide otherwise.

According to learned counsel for the Corporation, the

said resolution is capable of only one meaning that the

government rules as they existed till 31.1.77 alone shall
-6-

be applicable for determining service conditions of the

regular staff of the Corporation. According to him,

subsequent amendments including that of 2005

enhancing age of superannuation from 58 to 60 years

will not be applicable to the staff of the Corporation. On

the other hand, on behalf of the writ petitioners it has

been submitted that the date 31.1.77 limits only the

period till which the government rules were to govern

the service conditions of the employees of the

Corporation because the rules of the Corporation were

expected to be ready by that time. But it was the

intention of the Board of Directors that till the

Corporation prepares its own rules, the employees of the

Corporation would be governed in accordance with

government rules. According to learned counsel for the

writ petitioners, there was definitely no vacuum and the

date 31.1.77 de facto would stand extended and in fact

till date the staff of the Corporation is governed by the

government rules and hence, the term “till 31.1.77” is of

no consequence and the employees of the Corporation

must be given the benefit of government rules as

amended in the year 2005.

-7-

6. Learned counsel for the appellant Corporation

has placed reliance upon a Division Bench judgment in

the case of State of Bihar V. Braj Mohan Prasad, 2010

(1) PLJR 707. In that case a similar claim on behalf of

the employees of Bihar State Ware Housing Corporation

was negatived by the Court after noticing the role of the

State Government in the matters relating to the said

Corporation in Sections 42 and 43 of the Warehousing

Corporations Act and express provision in regulation 13

of that Corporation whereunder 58 was the age fixed for

superannuation of the employees and the proviso enabled

the Corporation to engage any person above the age of

58 years only on contract. In such factual and legal

situation, the Division Bench in that case held that even

if the retirement age of employees in other public sector

undertakings of the Bihar government had been

increased on the basis of notification of the State

Government dated 24.3.2005 the age of the retirement of

the employees of Bihar State Ware Housing Corporation

would remain as 58 years as determined by the

Regulation.

7. Learned counsel for the writ petitioners has
-8-

placed reliance upon a judgment and order passed by one

of us (Shiva Kirti Singh, J.) dated 18.3.2008 in CWJC

No.16333 of 2006 (Md. Nijam v. the State of Bihar &

ors.) to submit that in one of the paragraphs, reliance was

placed upon the judgment of this Court in the case of

Lala Nand Kumar (supra) in the context of Bihar State

Industrial Development Corporation, the appellant and it

was observed that as per decision of the Corporation, the

writ petitioner would be entitled to the same service

conditions as are available to government employees

and, therefore, his age of superannuation would also

stand extended to 60 years in the light of principle laid

down by the Division Bench in the case of Lala Nand

Kumar. In reply, learned counsel for the appellants has

rightly submitted that the said judgment was in the

context of validity of an order repatriating the writ

petitioner to the Corporation and the issues did not

involve examining the relevant resolution of the Board of

Directors dated 24.8.1976. According to him, the

observation was a casual observation without going into

relevant materials and in fact, the said judgment was

challenged through LPA No.556 of 2008 preferred by
-9-

the State of Bihar leading to judgment and order of the

Division Bench dated 7.9.2009. That judgment also

governed a related LPA No.492 of 2008 (Md. Nijam v.

State of Bihar). The LPA Bench held that the order of

repatriation should not have been quashed but since the

employee was to superannuate from government

department within few months, it would not interfere in

the matter. It was also clarified that the order in that case

shall not be treated as a precedent.

8. What flows from the judgment cited by the rival

parties is that rights of the employees of the Corporation

would depend upon the intention of the Board of

Directors flowing from the resolution governing their

service conditions or from the service rules or

regulations, if any. In the present case, admittedly there

are no rules or regulations and the relevant resolution of

the Board of Directors has already been noticed above.

The intention of the Board of Directors in the present

case was not to grant parity for all times to come

between the employees of the Corporation and those of

State government in the matters of service conditions

including age of superannuation. The expressions

– 10 –

required to convey such parity are available in the case

of Lala Nand Kumar (supra) which related to Bihar State

Food and Civil Supplies Corporation Limited and in the

case of Harwindra Kumar (supra) which related to U.P.

Jal Nigam. In the present case, the Board of Directors

indicated no intention of granting absolute parity but

provided for an interim arrangement till a particular date

i.e. 31.1.77 for application of government rules to the

employees of the Corporation. This can, at best, imply

adoption of service condition rules as applicable till

31.1.77. The fact that no rules of the Corporation were

prepared cannot have any relevant bearing to the

intention of the Board of Directors on 24.8.1976 that

they wanted and hence provided that the government

rules will govern the employees of the Corporation till

31.1.77. In view of such phraseology used by the Board

of Directors, amendments in the government rules till

31.1.77 will apply to the employees of the Corporation

but subsequent amendments including those of 2005

whereby the age of superannuation was enhanced from

58 to 60 years for the government employees cannot

apply to the employees of the Corporation. In that view

– 11 –

of the matter, the judgments and orders passed by the

Writ Courts which are under appeal in the present Letters

Patent Appeals have to be set aside. We order

accordingly.

9. In support of our aforesaid view, it will be useful

to refer to and rely upon another Division Bench

judgment of this Court in the case of Rajdeo Paswan v.

State of Bihar, 2009 (1) PLJR 150 wherein it was held

that in absence of any resolution by the competent

authority, employees of other legal bodies cannot get the

benefit of increase in the retirement age of employees of

Bihar Government.

10. It may also be useful to refer here a letter of the

Finance Department dated 21.11.2009 and to another

letter of the parent department i.e. Water Resources

Department dated 18.8.2009 contained in Annexures 1

and 2 to the memorandum of appeal. These letters show

that the State Government which is the master of public

enterprises like the appellant Corporation had taken a

policy decision that extension in the retirement age of

employees of public corporations and enterprises shall be

granted only for such corporations and enterprises which

– 12 –

are running in profit regularly since five years and have

overcome their accumulated losses. In that light, by

order dated 18.8.2009 the Managing Director of the

appellant Corporation was informed that no extension in

the retirement age could be given to the employees of the

appellant Corporation which according to uncontroverted

averments is in losses for last so many years and

practically non- functional.

11. In the result, the writ petitions are dismissed

and all the appeals are allowed. There shall be no order

as to costs.

(Shiva Kirti Singh, J.)

(Shivaji Pandey, J.)

sk