IN THE HIGH COURT OF JUDICATURE AT PATNA
CIVIL WRIT JURISDICTION CASE No.73 of 2007
====================================================
TULSI RAM , SON OF LATE MADHU RAM, RESIDENT OF
VILLAGE- BHOJKA, P.S. BIKRAM, DISTRICT- PATNA :–PETITIONER.
Versus
1. THE STATE OF BIHAR THROUGH THE CHIEF SECRETARY,
BIHAR, PATNA.
2. THE COMMISSIONER-CUM-SECRETARY, DEPARTMENT OF
FINANCE, GOVERNMENT OF BIHAR, PATNA.
3. THE COMMISSIONER-CUM-SECRETARY, DEPARTMENT OF
WATER RESOURCES, BIHAR, PATNA.
4. THE DEPUTY SECRETARY-CUM-SPECIAL OFFICER, REVENUE
ADMINISTRATION, BIHAR, PATNA :—RESPONDENTS.
====================================================
Appearance :
For the Petitioner : Mr Ambika Bhagat, Advocate.
For the Respondent : Mr. Rabindra Kumar Priyadarshi, A.C. to A.A.G.-I.
====================================================
2. 07.07.2011. Heard learned counsel for the petitioner
and the State.
2. Petitioner earlier served as a Seasonal
Revenue Collector under the Directorate of Revenue
Administration of the Water Resource Department,
which has been abolished by the State Government
vide Resolution No. 436 dated 17.05.2005. After
abolition of the Directorate, the revenue collection
work is not being taken from the Seasonal Revenue
Collector(s). In the circumstances, there is no
occasion for this Court to issue direction for
regularization of the petitioner which has been
refused by the Commissioner of the Water Resource
Department under Memo No. 451 dated 21.5.2005,
Annexure-8 passed in compliance of the earlier
2
order of the High Court dated 29.04.2005 in
C.W.J.C.No. 2214 of 2000, Annexure-7.
3. I do not see any illegality in the
impugned order as petitioner has been given liberty
to apply as and when fresh selection shall be made
from amongst the Seasonal Revenue Collector(s).
The writ petition is, accordingly, dismissed.
(V.N.Sinha,J.)
P.K.P.