High Court Patna High Court - Orders

The State Of Bihar & Anr vs Hari Nath Pandit & Ors on 3 August, 2011

Patna High Court – Orders
The State Of Bihar & Anr vs Hari Nath Pandit & Ors on 3 August, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
             -------------

Letters Patent Appeal No.1105 of 2011

———–

Appeal against the Judgment and Order dated 15-9-2010
Passed by a Bench of this Court in M.J.C. No.123 of 2009
and its analogous M.J.Cs.

———

1. The State of Bihar

2. Sri Vijay Kumar, District Magistrate-cum- Collector,
Sheohar…………………………………………………………….. Appellants
Versus
Brajesh Kumar, Son of Bhubneshwar Pandey, R/O village- Parsauni
Baij, P.O. Kamrauli, P.S. Piprahi, Distt- Sheohar……..Respondent

—————-

with
Letters Patent Appeal No.561 of 2011

———

The State Of Bihar

2. Shri Vijay Kumar, District Magistrate- cum- Collector- Sheohar…
………………………………………………………………………………Appellants
Versus

1. Shyam Sunder Tiwary , Son of Indra Deo Tiwary, R/O Village-
Paharpur, P.O. Jahangirpur, P.S. Shyampur Bhathandi, District-
Sheohar

2. The Commissioner-cum-Principal Secretary, Department of
Agriculture, Govt. of Bihar, Patna

3. The Director, Agriculture, Bihar, Patna………………… Respondents

——————-

with
Letters Patent Appeal No.671 of 2011

——–

1. The State Of Bihar

2.Sri Vijay Kumar, District Magistrate-cum- Collector,
Sheohar……………………………………………………………………Appellants
Versus

1. Pradeep Kumar Bharti, Son of Jagdish Bharti, R/O Village- Deoki
Dharampur, P.O.- Kamrauli, P.S. Piprahi, District- Sheohar

2. The Commissioner-cum- Principal Secretary, Deptt. Of Agriculture,
Govt. of Bihar, Patna.

3. The Director, Agriculture, Bihar, Patna……………………Respondents

————————

with
Letters Patent Appeal No.617 of 2011

——-

1. The State Of Bihar

2.Shri Vijay Kumar, District Magisatratre-cum- Collector-
2

Sheohar……………………………………………………….Appellants
Versus

1. Ajay Kumar Singh , Son of Jaimangal Singh, R/O Village- Bhavan
Toli, Baij P.O.- Sheohar, P.S. Sheohar, District- Sheohar

2. The Commissioner-cum- Principal Secretary, Department of
Agriculture, Govt. of Bihar, Patna

3. The Director, Agriculture, Bihar, Patna……………..Respondents

—————-

with
Letters Patent Appeal No.648 of 2011

—————

1.The State Of Bihar

2. Sri Vijay Kumar, District Magistrate-cum-Collector,
Sehohar………………………………………………………….. Appellants
Versus

1. Hari Nath Pandit , Son of Dhariksan Pandit, R/O Village- Parasauri,
Baij. P.O. Kamrauli, P.S. Piprahi, District- Sheohar

2. The Commissioner cum Principal Secretary, Department of
Agriculture, Govt. of Bihar, Patna.

3. The Director, Agriculture, Bihar, Patna.

———————————-

For the Appellants :- Mr. P.K. Verma, AAG-V &
Mr. S.R. Sharan, A.C. to AAG-V

For the Respondents :- Mr. Sunil Kumar Verma, Advocate
Mr. Suman Kumar Verma, Advocate

2 03-08-2011 The limitation petition contained in I.A. no. 5200

of 2011 was considered and after hearing the parties, the

delay of 104 days in preferring this appeal is condoned.

I.A. stands allowed.

The stamp report made on 31-5-2011 raised only

six defects which were removed on 29-7-2011 but it appears

that subsequently an objection regarding maintainability of

the LPA has also been raised. That shall be considered at

the time of admission.

3

The matter has been listed for orders on account

of aforesaid defect but analogous matters are listed today

for admission and, hence, with consent of the parties this

appeal is taken up for admission along with LPA no. 561 of

2011 and other analogous appeals.

Heard the parties.

All these appeals arise out of a common judgment

and therefore they have been heard together and are being

disposed of by this common judgment.

The controversy between the parties is very

simple. It arises out of an order dated 15-9-2010 passed in a

batch of cases consisting of contempt applications and

review application. From the order under appeal it is

evident that the direction of the writ court dated 17-10-2006

for completing the process of recruitment to the posts of

VLW/ VEW was to be initiated in the month of

November,2006 and was to be completed by the end of

January, 2007. The learned single Judge has rightly held

that the concerned respondents particularly, the District

Magistrate, Sheohar had no good reasons not to comply

with the order and complete the recruitment process/
4

selection process even in September, 2010 when the order

under appeal was passed granting six months further time to

fill up the vacancies. The matter was to be taken up after six

months on 30th March, 2011 and from the submissions it is

evident that the proceedings are still pending before the

learned single Judge.

In the last but one page of the order under appeal

the learned single Judge observed/directed as follows :-

” An opportunity is being given to
the District Magistrate, Sheohar to advertise
remaining vacancies, consider cases of
petitioners and similarly situated persons for
appointment in the light of 1987 Rules as well
as letter no. 415 dated 6-4-1988. The remaining
vacancies must be filled up within six months
from the date of this order and a compliance
report must be submitted before this Court.
The counsel appearing for Opposite party no.2
has submitted that in a contempt proceeding
there is no scope for giving further direction
but that is not correct.”

These appeals have been preferred by the State

because according to counsel for the appellants, the

appointments can be made only in the light of 1987 Rules

framed under Articles 309 of the Constitution of India and

reference to letter no. 415 dated 6-4-1988 ought not to have

been made because that letter or Executive instruction runs
5

contrary to the Rules and after being modified it has been

subsequently withdrawn. It was pointed out that the

modification of the said letter dated 6-4-1988 was made on

5th August, 1988 through letter no. 01/88-9133, Annexure-

7/A to L.P.A. 1105 of 2011 and the said amendment was

withdrawn or modified on 14th February, 1989 vide

Annexure-7/B and ultimately on 10th August,2010 by

Annexure- 7/C, the order dated 6-4-1988, the very executive

instruction referred to by the learned single Judge, was

withdrawn by the Government.

Learned counsel for the private

respondents first raised a preliminary objection that unless

the order under appeal decides some material issues or

affects the rights and obligations of the parties, the same

cannot be treated as an appealable order under Clause 10 of

the Letters Patent of this Court. The objection is based

upon proposition of law already settled by this Court and by

the Apex Court. In the facts of the case, objection has no

merit because we find that the direction noticed above is

not for mere implementation of the order passed by the writ

court earlier but adds to the earlier direction and therefore is
6

liable to affect the rights and liabilities of the parties.

Hence, the preliminary objection is over ruled. Learned

counsel for the respondents submitted that the circular in

question was not contrary to the rules but was only to

supplement the same. However, he could not dispute the

fact that the circular has been ultimately withdrawn by the

State Government as noted above. Although the circular has

been finally withdrawn on 10th August, 2010 but still it was

ordered to be followed in making the selection and

appointment by order under appeal passed on 15th

September, 2010.

In our view, the controversy does not require any

further discussion or determination of various contentions .

We simply clarify that the observation or direction to

consider the cases of petitioners for appointment in the

light of 1987 Rules as well as letter no. 415 dated 6-4-1988

shall stand modified to the extent that the consideration

shall be in the light of the 1987 Rules and any other policy

decision of the State which does not run counter to the

Rules.

With this modification the appeals are finally
7

disposed of. We are not inclined to enter into the

controversy sought to be raised by the learned counsel that

the number of vacancies should be clarified in this appeal

to avoid confusion in the pending contempt matter. The

vacancy position is best known to the authorities and

direction of the learned single Judge would always mean to

fill up the available vacancies in accordance with law.

( Shiva Kirti Singh, J.)

( Shivaji Pandey, J)
Naresh