High Court Patna High Court - Orders

Shailesh Kumar Singh & Ors vs The State Of Bihar & Ors on 14 July, 2011

Patna High Court – Orders
Shailesh Kumar Singh & Ors vs The State Of Bihar & Ors on 14 July, 2011
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                                CWJC No.5561 of 2009
                            Shailesh Kumar Singh & Ors .
                                           Versus
                              The State Of Bihar & Ors .
                                        -----------

5. 14.07.2011 Heard learned counsel for the petitioners, the

State and for the Staff Selection Commission.

Learned counsel for the petitioners submits

that they are trained Dalpaties in the District of

Rohtas. Strong reliance is placed on a communication

dated 20.9.2008 from the District Panchayat Raj

Officer at Rohtas addressed to the Director,

Panchayati Raj stating that there were 121 vacancies

for the posts of Dalpaties and 20 Dalpaties were

available for consideration. Directions were therefore

sought in that background for appointment.

Learned counsel submits that if vacancies

and eligible candidates are both available there can be

no justification for not filling up the posts. The

additional ground urged from Annexure-B to the

counter affidavit of the Circle Officer, Sasaram, is that

by letter dated 8.7.2008 the District Magistrate has

queried from the Director, Panchayati Raj with regard

to the appointments. It refers to the letter dated

11.6.2008 and the directions contained in the letter

dated 20.8.1998, that there were 531 sanctioned posts

of Panchayat Sewaks which were required to be filled
2

up, seeking directions for the course to be adopted.

Counsel for the State is unable to assist the

Court beyond what is mentioned in the counter

affidavit. The Court does not have the benefit of what

stand the Director, Panchayati Raj, proposes to take

and whether he has replied to the District Magistrate.

This administrative lapse has generated this litigation,

leaving the Court also in a state of uncertainty for lack

of proper assistance to adjudicate the matter.

It was left to the counsel for the Commission

to inform the Court that subsequently the post of

Panchayat Sewak has been abolished and replaced by

the Panchayat Secretary. Rules and regulations for

appointments of Panchayat Secretary have been

framed. He submits that there are certain orders of

this Court in 2009(4) PLJR 569 in this regard.

The Director, Panchayati Raj having failed to

render proper assistance to this Court, the following

order is passed.

Let the petitioners appear before the Director,

Panchayati Raj along with the present order. The

Director shall be obliged to give them a personal

and/or representative hearing. If the Director were to

opine that the petitioners are not entitled to relief, he

shall furnish them full materials on which he proposes
3

to deny relief. The petitioners shall be given

reasonable time to answer the same whereafter the

Director shall pass a reasoned and speaking order.

The judgment of the Court in 2009(4) PLJR 569,

needless to state has to be examined by the Director.

Let this order be complied with in its entirety

by the Director, Panchayati Raj within a maximum

period of six months from the date of

receipt/production of a copy of this order before him,

provided the petitioners fully co-operate. ]

The writ application stands disposed.

P. Kumar                                            (Navin Sinha, J.)