High Court Patna High Court - Orders

Jagdish Prasad-1 vs The State Of Bihar &Amp; Ors on 3 November, 2010

Patna High Court – Orders
Jagdish Prasad-1 vs The State Of Bihar &Amp; Ors on 3 November, 2010
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                               MJC No.2541 of 2009
                                JAGDISH PRASAD-1 .
                                       Versus
                           THE STATE OF BIHAR & ORS .
                                     -----------

4. 3.11.2010 Show cause has been filed on behalf of the

Opposite Parties.

The order on the writ petition was to

consider him for promotion to the post of

Superintending Engineer from the date that his

juniors have been promoted with following direction:-

(a) to promote him (b) to pay the arrears of

Superintending Engineer from that date after

deducting from payment made as Executive Engineer

(c) re-fix the pension on the basis of the last pay

drawn as a Superintending Engineer and (d) arrears of

retrial benefits after re-fixation was to be paid within

four months. The arrears of salary shall carry interest

@ of 4 per cent.

The order of the writ Court was dated

18.3.2009. The petitioner submitted his

representation along with a copy of the order on

15.4.2009. The order was therefore to be complied

with by 15.8.2009

The show cause contains a communication

dated 19.10.2010 that the departmental promotion

committee had recommended grant of promotion as
2

Superintending Engineer with retrospective effect from

5.9.2001 being the date from his juniors have been

promoted. Promotion has been granted to the

petitioner from that date in the pay scale of Rs.

14300-18300.

Annexure-B to the show cause is a

communication dated 20.10.2010 from the Deputy

Secretary, Road Construction Department to the

Accountant General that the pay of the petitioner was

required to be fixed, arrears paid with 4% interest and

also retiral benefits to be re-fixed and paid.

No sanction order in respect of the same has

been placed on record by the Opposite Parties. There

is also an error perhaps typographical in the order

dated 20.10.2010 that he had been granted promotion

from 5.9.2010 in place of 5.9.2001.

The Court is satisfied that the respondents

have complied only one part of the order and the rest

remains un-complied.

On the previous occasion there was already

direction if the order was not complied with, opposite

party no. 2 was directed to remain present in person

as to why charges be not framed against him. In

terms thereof if he failed to file a show cause showing

compliance, the opposite party no. 2 was required to
3

remain present in person today. His absence is a

serious matter. However, the Court considers it

proper to grant him one more opportunity.

Let the Opposite Party No. 2 appear in

person to show cause why charges be not framed

against him.

List on the 24th of November, 2010 at the

same position.

P. Kumar                                        ( Navin Sinha, J.)