High Court Patna High Court - Orders

Ram Sagar Choubey &Amp; Ors vs The State Of Bihar &Amp; Ors on 8 March, 2011

Patna High Court – Orders
Ram Sagar Choubey &Amp; Ors vs The State Of Bihar &Amp; Ors on 8 March, 2011
               IN THE HIGH COURT OF JUDICATURE AT PATNA
                             CWJC No.16035 of 2005
                         RAM SAGAR CHOUBEY & ORS
                                      Versus
                          THE STATE OF BIHAR & ORS
                                        with
                             CWJC No.2918 of 2006
                             YADUNANDAN YADAV
                                      Versus
                          THE STATE OF BIHAR & ORS
                                    -----------

4 8-3-2011 The petitioners in these two writ petitions were

appointed in the year 1982 as 4th grade employees in a college and

were subsequently terminated in 1991. They have come to this

court for regularization / absorption of their services in the light of

the order passed by this court in CWJC No. 1679/1999. One of

the issues raised by the petitioners is that they have been working

for a long period of time and the selection of fresh candidates was

not justified in view of the fact that the petitioners had the working

experience which has totally been ignored.

Before referring to the stand of the State, I would like

to refer to the order of this court in CWJC No. 1679/1999. The

facts indicate that the petitioners were working in accordance with

the staffing pattern and their services were approved on 14.1.1980

and 12.2.1983. It was their claim that they would come within the

purview of the law laid down by this court in the case of Brij

Kishore Singh vs. State of Bihar, 1997 (1) PLJR 509. The facts are

that the petitioners were appointed by the competent authority and

were working for the past twenty one years. The University was

well aware of the fact that the petitioners were working for the
2

past ten to fifteen years and as such the court directed that the case

of the petitioners should be considered for absorption against

sanctioned post / deemed sanctioned post under the staffing

pattern. The court also directed the University / college to fill up

the other post on regular basis giving weightage and preference to

the petitioners over the outsider, after relaxation of age. The

counter affidavit does not explain whether such weightage was

given to the experience of the petitioners. It only mentions that

relaxation of age was given.

Counsel for respondents 3 to 5 may obtain instructions

and file a supplementary counter affidavit clarifying the statements

made in paragraphs 16 to 18 of the counter affidavit within three

weeks.

List this case after three weeks at the top of the list.

haque                                          ( Sheema Ali Khan, J.)