High Court Jharkhand High Court

Puran Chandra Mishra & Ors vs State Of Jharkhand & Ors on 15 September, 2010

Jharkhand High Court
Puran Chandra Mishra & Ors vs State Of Jharkhand & Ors on 15 September, 2010
            IN THE HIGH COURT OF JHARKHAND AT RANCHI
                             Cont. Case (Civil) No. 748 of 2009
                                         ...
            1. Puran Chandra Mishra
            2. Mrityunjai Narayan Sinha
            3. Ram Lakhan Prasad                                      ...             ...
                              Petitioners
                                 ­V e r s u s­
            The State of Jharkhand & Others          ...      ...      Opposite Parties
                                          ...
CORAM: ­ HON'BLE MR. JUSTICE D.G.R.PATNAIK.
                                          ...
            For the Petitioner : ­ Mr. A.K.Sinha, Sr. Advocate, M/s. Sumir Prasad &
                                     Jay Shankar Tiwary, Advocates
            For the State        : ­ J.C. to S.C.­I.
            For the OP Nos. 2 to 5: ­ Mr. Ananda Sen, Advocate
                                          ...                               
03/15.09.2010

In compliance with the directions issued by this Court vide order 
dated 27.08.2010, the Opposite Party Nos. 4 and 5 have appeared in Court 
in person today and have filed a supplementary show cause reply.

It   is   contended   in   the   supplementary   show   cause   reply   that   the 
compliance of the directions as contained in the impugned order of this 
Court passed in the writ application, has been duly made in as much as, 
the   cases   of   the   individual   petitioners   for   their   promotion   was   duly 
considered and in view of the fact that though the names of the petitioners 
do   transpire   in   the   panel   list   of   26.05.1988   from   31.05.1988,   but   the 
persons above them in seniority in the panel could be absorbed against the 
then existing vacancies and after filling up of all the vacancies, there was 
no vacancy left for accommodating the petitioners.

Learned   counsel   for   the   Opposite   Parties  informs   that   as  per   the 
directions contained in the impugned order, the respondent authorities had 
reconsidered the petitioners’ claim and thereafter, passed a reasoned order. 
This,   according   to   the   learned   counsel,   is   in   full   compliance   with   the 
directions contained in the impugned order of this Court. 

Learned counsel for the petitioners, on the other hand, would argue 
that the purported compliance is in fact no compliance at all. Rather, the 
respondents have intentionally manipulated matters in such a manner as to 
deny the benefit of promotion to the petitioners. This, despite the fact that 
a clear direction was given to the respondents to consider the cases of the 
petitioners for their promotion from the same panel. Learned counsel adds 
that   at   the   time   when   the   issues   involved   in   the   writ   application   were 
agitated and decided by this Court, the respondents did not raise any such 
issue regarding seniority in the panel list. In fact while approving the panel 
list, this Court had directed the respondents to reconsider the claim of the 
petitioners for their promotion, if their names do transpire in the panel list. 
The   petitioners   were   entitled   therefore   for   their   promotion   against   the 
vacancies which were existing at that time irrespective of the fact that their 
names   transpire   above   or   below   the   persons   who   have   already   been 
promoted against the existing vacancies. Learned counsel submits further 
that though the respondents have granted promotions to the petitioners, 
but such promotions have been granted to them from a subsequent date of 
1992 albeit from the same panel, although the petitioners were entitled for 
their   promotion   from   the   date   when   others   were   granted   similar 
promotions.

From   the   rival   submissions   it   appears   that   the   grievance   of   the 
petitioners is in respect of the date of promotion given to them. Whereas 
the   petitioners   contend   that   the   date   of   their   promotion   should   be 
reckoned   from   the   same   date   when   others   were   granted   similar 
promotions, the contention of the respondents as it further appears from 
the submissions of the counsel for the respondents is that the petitioners 
may not be entitled for promotion from the date when others were given 
promotions since at that time no vacancies existed for the petitioners. 

Be that as it may, I find from the show cause reply that directions as 
contained in the impugned order of this Court have been complied with by 
the respondents and therefore there is no reason to retain this contempt 
application on Board any further. Accordingly, this contempt application is 
dropped.   However,   the   petitioners   are   at   liberty   to   file   a   fresh 
representation   before   the   concerned   authorities   of   the   respondents   / 
Opposite Parties for a reconsideration as to whether the date of promotion 
can   be   shifted   notionally   back   to   the   dates   when   vacancies   arose 
subsequently, for the purpose of future service benefit of the petitioners.

The personal  appearance of  the  Opposite Party Nos. 4  and  5 are 
hereby dispensed with.

       (D.G.R.Patnaik, J.)
Birendra/