High Court Patna High Court - Orders

Nanhe Raj Kumar & Ors vs The Bihar State Electricity Bo on 16 September, 2011

Patna High Court – Orders
Nanhe Raj Kumar & Ors vs The Bihar State Electricity Bo on 16 September, 2011
                    IN THE HIGH COURT OF JUDICATURE AT PATNA
                                Civil Writ Jurisdiction Case No.16071 of 2011
                 =============================================

Nanhe Raj Kumar & Ors
…. …. Petitioner/s
Versus
The Bihar State Electricity Bo
…. …. Respondent/s
=============================================
Appearance :

For the Petitioner/s : Mr. Awadh Bihari Ojha
For the Respondent/s : Mr. Vinay Kirti Singh
=============================================

2 16-09-2011 Mr. Ojha for the petitioner and learned counsel for the

respondent Board are present.

It is the grievance of the petitioner that while they

were functioning as Junior Engineer, they were granted

regular scale payable to the posts of Assistant Executive

Engineer w.e.f. 2001. The respondents by an order dated

16.12.2004 promoted them on adhoc basis as Assistant

Electrical Engineer. Subsequently, private respondents

herein were appointed from open market in the year 2009.

The respondents, by different notifications issued on

21.7.2011 (Annexure-1) promoted the petitioner w.e.f.

1.5.2011 as Assistant Executive Engineer ignoring their

status as Assistant Electrical Engineer promoted on adhoc

basis by order dated 16.12.2004. It is contended that as a

result of the aforesaid action taken by the respondents, they

shall rank junior to the private respondents.

Learned counsel for the respondents submits that

the matter may be adjourned enabling him to file counter

affidavit and justify the action taken by the respondent

Board.

Let notice of the application in the admission matter

be issued to respondent Nos. 4 to 51 under ordinary process

requisites etc for which must be filed within two weeks failing

which the application as against the concerned respondents

shall stand rejected without further reference to a Bench.

Post this matter after service of notice on the

respondents. Time, in the meanwhile, shall be utilized by the

respondents to file counter affidavit.

(Kishore K. Mandal, J)
PANKAJ KUMAR/-