High Court Patna High Court - Orders

Pradeep Kumar Singh vs The State Of Bihar & Ors on 4 July, 2011

Patna High Court – Orders
Pradeep Kumar Singh vs The State Of Bihar & Ors on 4 July, 2011
                IN THE HIGH COURT OF JUDICATURE AT PATNA
                          CWJC No.2724 of 2011
                 PRADEEP KUMAR SINGH S/O LATE SHIV PD.SINGH
                 R/O VILL.- JEHANABAD, PS- KUDRA, DISTT- BHABHUA
                 (KAIMUR) PRESENTLY POSTED AS DISTRICT AGRICULTURE
                 OFFICER, SIAMARHI-------------PETITIONER
                                 VERSUS
                 1. THE STATE OF BIHAR THROUGH THE SECY. DFPATT. OF
                    AGRICULTURE, GOVT. OF BIHAR, PATNA
                 2. PRINCIPAL SECY. DEPATT. OF AGRICULTURE, GOVT. OF
                    BIHAR, PATNA
                 3. UNDER SECY. DEPATT. OF AGRICULTURE,GOVT. OF BIHAR,
                    PANTA
                 4. DEPUTY SECY. DEPATT. OFAGRICULTURE, GOVT. OF
                    BIHAR, PATNA
                 5. ADDL. SECY. DEPATT. OF AGRICULTURE GOVT. OF BIHAR,PATNA
                 6. JOINT DIRECTOR,AGRICULTURE,TIRAHUT DIVISION,MUZAFFARPUR
                 7. DISTRICT MAGISTRATE, SITAMARHI------------RESPONDENTS
                              -----------

2 4.7.2011 Heard learned counsel for the parties.

Petitioner was posted in the district of Sitamarhi as

a District Agriculture Officer. Now he stands transferred to yet

another district. During the period he was posted at Sitamarhi his

salary was ordered to be stopped from July 2010 by the District

Magistrate, Sitamarhi. The only reason for such direction is that

the petitioner tired to mislead or misinform the District Magistrate

on the issue of price of tractor, as purchase of tractor was part of

the scheme of a government, where a decision on the price of a

tractor had significance.

It is evident from the writ itself that a kind of show

cause was issued and he offered his explanation. But nothing more

beyond that was done. If it is so then the Court fails to understand

under what power the District Magistrate had stopped his salary

without any enquiry or decision on the show cause which was not

a measure of punishment.

Stoppage of salary may be one option if omission
-2-

or commission committed by the petitioner is established but there

is procedure laid down for this and any innovation of such kind is

uncalled for in a country which is governed by rule of law.

This writ application is disposed of with a

direction upon the District Magistrate, i.e. respondent no.7 that he

shall ensure payment of salary to petitioner within a period of

three moths from July 2010 till the day the petitioner was posted in

Sitamarhi district. This must be sorted out because if this issue is

not settled the petitioner will also face difficulty at the place of his

new posting in view of the earlier issue not having been

reconciled.

This writ application is allowed with the above

observation/direction specially in the light of the fact that counsel

for the State fails to produce any rule by which such stoppage of

salary can be made.

RPS                   (Ajay Kumar Tripathi,J.)