High Court Patna High Court - Orders

Mani Shankar vs The State Of Bihar &Amp; Ors on 29 October, 2010

Patna High Court – Orders
Mani Shankar vs The State Of Bihar &Amp; Ors on 29 October, 2010
                    IN THE HIGH COURT OF JUDICATURE AT PATNA
                                       CWJC No.4015 of 2006
                   MANI SHANKAR son of late Phulena Prasad Verma, resident of
                   Mohalla - Chandmari, P O - Motihari, District - East Champaran,
                   presently posted A/C Road Construction Division, Dhaka, P.O. Dhaka,
                   District - East Champaran.
                                                    Versus
                   1. THE STATE OF BIHAR.
                   2. The Secretary, Road Construction Department, Bihar, Patna.
                   3. The Engineer-in-Chief cum Administrative Commissioner cum
                       Special Secretary, Road Construction Department, Bihar, Patna.
                   4. The Superintending Engineer, Road Construction Department,
                       North Bihar Circle, Muzaffarpur.
                   5. The Executive Engineer, Road Construction Department, Road
                       Division Dhaka, East Champaran.
                                                -----------

02. 29.10.2010 The reason for refusal to grant benefit of second time bound

under the ACP scheme on completion of 24 years of service to the

petitioner is non passing of the departmental examination. Annexure-3

states that position. The letter is dated 30.9.2005 where the name of the

petitioner also figures.

Contention of the learned counsel for the petitioner is that

for many a years the departmental examination has not been conducted

by the concerned department and that is the reason why the petitioner

could not have a go in the examination after having failed in a paper or

two in the earlier examination. There is a duty cast upon the State to

hold examination annually but if there is a failure on the part of the

State authorities to conduct the examination, then it can not be said that

the employee would be debarred from the benefit because he had not

passed the examination. The question of passing or failure would only

arise provided examination is held regularly.

Stand of the State in the counter affidavit is in similar terms

that under the scheme of the ACP passing of a departmental
2

examination is a must.

There cannot be any quarrel with the policy but then the

obligation which has been created under the rules is also required to be

shouldered by the State authorities.

Either the State should take steps for holding the

examination and give opportunity to all those persons who would like to

participate in the said examination or may consider granting waiver

since the failure has been theirs and it is not attributable to the petitioner

on this count.

The Court is informed that in some cases such waiver has

been granted keeping in mind that the departmental examination could

not be conducted for many a years.

Be that as it may, the matter is being relegated back to the

concerned authority with a direction that either a departmental

examination ought to be held forthwith where petitioner would be

given an opportunity to appear and clear the papers or appropriate

indulgence by way of waiver may be considered in this regard.

The writ application stands disposed of with the above

direction.

rkp                              ( Ajay Kumar Tripathi, J.)