High Court Patna High Court - Orders

Awadh Narayan Roy vs The State Of Bihar & Ors on 26 August, 2011

Patna High Court – Orders
Awadh Narayan Roy vs The State Of Bihar & Ors on 26 August, 2011
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                                   CWJC No.253 of 2010
         1. Awadh Narayan Roy S/O Late S.N. Roy R/O Moh Ram Nagar ,
         Devi Ashthan Lane , Chiraiya Tard, P.S. Jakkanpur,Distt-Patna
                                 Versus
         1. The State Of Bihar
         2. The Secretary Department Of Art, Culture (Musum)And Youth
         Government Of Bihar, Patna
         3. The Joint Secretary Department Of Art , Culture(Musum) And
         Youth Government Of Bihar, Patna
         4. The Secretary Finance Department Govt. Of Bihar, Patna
         5. The Accountant General Bihar, Patna
                                          -----------

3. 26.08.2011 Heard learned counsel for the petitioner,

the State and the Accountant General.

The writ petition was filed on 18.12.2009

after serving two copies in the office of the Advocate

General. If the period from the date of filing till today

was not sufficient for filing of a counter affidavit, the

reminder by the Court on 22.6.2010 to do so also

appears to have had no effect on the State

respondents. The office of the Accountant General

realizing its duties to assist the Court in

dispensation of justice has filed its counter affidavit.

The State respondents do not respond to the queries

made by the office of the Accountant General and do

not consider it necessary to file a counter affidavit

also. The situation is unfortunate. The brunt has to

be borne by the citizen seeking relief.

The petitioner has superannuated on

30.4.2001 from the post of Curator. The controversy
2

relates to the admissible pay scale for grant of 1st

A.C.P. Counsel for the petitioner has demonstrated

from Annexure-8 and 9 to the supplementary

affidavit issued by the office of the Accountant

General dated 25.1.2010 and 11.1.2010 that the pay

scale to be fixed after grant of 1st A.C.P. appears to

be erroneous and clarification had been sought from

the State respondents.

Issues of pay scale are primarily for the

employer to decide and more particularly when they

involve questions of facts with regard to dates and

earlier grant of pay scale on basis of which A.C.P.

pay scale is being claimed. If the State respondents

had filed a counter affidavit the litigation could have

been brought to an end today by a final order either

ways. In view of the refusal of the State respondents

to assist the Court, it leaves no option but to direct

the Secretary Department of Art, Culture (Museum)

and Youth, Government of Bihar to pass a reasoned

and speaking order in light of the queries of the

Accountant General dated 25.1.2010 and 11.1.2010

preferably within a maximum period of four months

from the date of receipt/production of a copy of this

order. Liberty is also given to the petitioner to submit

a representation along with a copy of the present
3

order in support of the same.

It is expected that if the respondents find

justification in the claim or in any part of the claim

necessary consequential orders shall be passed

simultaneously without awaiting institution of fresh

litigation by the petitioner.

The writ application stands disposed.

P. Kumar                                    ( Navin Sinha, J.)