High Court Patna High Court - Orders

Ramsnehi Prasad Singh vs The State Of Bihar &Amp; Ors on 28 March, 2011

Patna High Court – Orders
Ramsnehi Prasad Singh vs The State Of Bihar &Amp; Ors on 28 March, 2011
                     IN THE HIGH COURT OF JUDICATURE AT PATNA
                             CWJC No. 11163 of 2006


                   RAMSNEHI PRASAD SINGH, son of Late Thakur Jagdish
                   Prasad Singh, resident of Mohalla - Miscot Len No. 6,
                   Ramna, P.S.-Mithanpura, District- Muzaffarpur
                                                        ...................... Petitioner
                                             Versus
                    1. THE STATE OF BIHAR, through the Secretary,
                       Department of Industry, Government of Bihar, Patna
                    2. The Secretary, Industry Department, Government of
                       Bihar, Patna
                    3. The Director, Industry, Government of Bihar, Patna
                                                     ....................... Respondents
                                            -----------

03. 28.03.2011 Heard learned counsel for the petitioner and

the counsel appearing for the State.

Prayer of the petitioner is for quashing of

part of the order of Director of Industry, contained in

Memo No. 564, dated 03.03.2003, whereby he has

been shown as absorbed on the post of

Correspondence Clerk in stead of the post of Project

Manager, though he was working on this post from

28.02.1994. Further prayer of the petitioner is for all

consequential benefits in case of absorption on the

post of Project Manager.

A detailed Counter Affidavit has been filed

on behalf of the State, wherein it has been stated

that the petitioner’s case was considered by the

Screening Committee and it was found that the
2

promotion, which was given to the petitioner with

effect from 01.19.1996 to the post of Project

Manager was against the present procedure. The

Screening Committee thus recommended for

absorption of the petitioner to the post of

Correspondence Clerk on the District Industries

Centre. The Screening Committee has considered

the case of the petitioner as per the Bihar Industries

Service Cadre Rule, 1987. The relevant rule has

been quoted in para 14 of the Counter Affidavit.

Considering the statement made in the

Counter Affidavit, I find that the petitioner has no

case and payment has rightly been absorbed on the

post for which he has eligibility as per the Rule.

With the aforesaid observations, this

application is disposed of.

SKM                            (Mridula Mishra, J.)